High Court Karnataka High Court

Smt Jayamma.M vs Sri S Mathivathanan on 4 September, 2008

Karnataka High Court
Smt Jayamma.M vs Sri S Mathivathanan on 4 September, 2008
Author: K.Sreedhar Rao

substanfiated by any credible material. Tbs’

are 2’31 seriai order. The accusctL3.’;ha?3′ ‘1:0i’2¢Xam{:ie§iT_{B;’ank I

Managar to prove that the chéqu§é”.Iéave§V.”_i3:§ q%.1e9§;t:«i.:1
issued in the year 2004. s1’gn¥a”tu:rit””1*_J;_1at il§’€*.V’COifi4p1aina11i got
unfiawfui possession of’c§icq;f§r:::; is entified
to the benefit x has met placed
Ce:’31:1ViI1C1’I1g.. T116 appeal is
8B;(>E&?€t2′;.”‘}T];1:€”~C§1;(Ié;}’? set aside” The accused is
<:r:mvici'%:d fintief Section 138 9f NJ. Act and

sentencafii gaafia iiim 4 Iakhs, in default to sufibr 8.!

for 3 perigwd cf 6»

Sd/-

Judge