- 1- IN THE HEGH COURT GF' KARNATAKA AT BANGALORE DATED THIS THE 1 1% DAY' 01:' 5153133'? 2009 BEFORE " 4' ma i~i€L)N'BLE MRJUSTICE suarmsn 1a§..g§mj;-[ "' M
CRIMIKAL PE’I’I’!’l0N NfJ.3825[_$_.}00’9. a V
BEIWEEN: A.
Smtfiima Biuéu.
W] 0 Rarni Raddy,
Aged about 33 years,
Prv.:>prie{1*1’x, Bindu Recipies, .
N02, 1*’ Main Road, ‘ __ .
Ra§aji Nagar Industrial Tewafx,’ ‘
West of Chord Road, ” _ . __
Bangalore ~– 560 044′; V * ” 1 …F’ETITIONER
{By Sri.M.J. Af}§?A;.”2Xéi%%§ii’–‘.. :
AND:
Sugar Daddfirx’ ~
A Partnership finn’ V’ V_ ”
Having ‘its; aéfice at No.85} 4 K.R.(3arde11,
” Blrgck, <
'z_8ai1gaIé.:;rc:~" 35$ Q93
Hfiiflzfisenmd –._
Partner] -Manager,
V Mr. f'3fa5;*shanfl1;";{}.}'*~I. ,. RESPQNDENT
r Criminal Petifion is filed under Sccfion 482 C3r.P.C;,
set aside the impuped order dt.3.4.20G9 passed by
the XIV Add}. <:,.M.M., Mayo Hall, Bangalore in
–«..C.’C3′.N0.43918/2009 which is ;:m:;ciuce:d at Annextmr “A” and
quash the entire gmceeciiixgs pursuant to the filing of the
” compzamt by the mspondem in PCR No.150′?8[2008 in the Court
Below.
,2-
by way of Semand Draft, the four cheques Caiiected earlier were
misused by the complainant He further submitted that, the
notice is not issued by the fixm and it is issued by t.11{‘3..’:*”.*.(_§f.;’,’-*.°\;#_’1§I’z1V{“.S
Oficcr.
5. Complaint clearly shows thé’1V;. ‘=c:igh«t .ChV¢§fI_€SV”£@V€if’t3
issurzci. In respect cf eight cheques, A.has’T:.§.en.. iss’Vu§'<iVb:t£:._VV
the peisitioner. Pfirimafacie the comggifiéat I}C§akfiS ~:}1:z't: a'Vcéa};%:;é for an V'
offence pmfishabie undexx ' .1'38_ of t 'the Vfiiwegotiable
Instruments Act. Further, flii:VV:;a :ai<:%f;:ctive, it i3 open
to the petitioner tQ_:b*2};e: dgéféiicfifi iii i find no
gonad to
and same is dismissed. All
tha contcr1ti§§'§'2$ are kept spam and the
_1ea1"n€d._§M:agistI*até stiduldi not be influenccci by any obsewafion
.dm"i:j'g 1I1¢"course of this onzier.
Sd/-
JUDGE