jj
OURT
. _?_A_ '........r..n.u-. mun \.UUKl Ur KARNATAKA HQGH COURT C-'FKARNATAKA HIGH COUéT OF KARNAMKA HIGH C
-1-
IN THE HIGH COURT 0? KPsRNATA.KA AT BANGALORE
nnvrsn THIS THE 4*' mm or AUGUST 2VOQ§*._V
BEFORE
THE HON'BI..E HR.oJUsTICE A.s._2p,¢§a}£fid§;IR'E 3
CRIMINAL REVISION PET:%ibn*3o;13v1§o§.20Qj
BETWEEN
am JOHARA
if/O HOHAMMED ARIEF _ * jg
R/A MA}-[AEALESHVARA"L.EGACY{FLAT}-~
09903111: GPd,J=s1'{Y FLAT 'erxfrx, FLOOR
:3 no 201 ART]-':* sm»mJi«.HoA'u.'j
HANGALQRE '_..V.P=ETITIONER
(BY §-Q i9':'J.i.fa*kU:~1AR P P, ADVs..'t
we LATE.' A K AI~H-iED_BA}f?..'
R/A RE}-IABJP. COT'1'P..GE!S .
KULSHEKAR E~'.ANGALORE--. ' '
D K 13:31 ' . .RESPONDENT
ta’: 3:-u “R 3′ {)_ESf1’PANDE, ADV.)
r:itL;.i=;p. ‘I«.S”fifiso unmsa sscrzou 39? RN 401
ff CR.P.C’ BY-.V’I’HE .§§z31rOc:A’I’E FOR THE PETITIONER PRAYING
Vfirca. ssrr ._.ns:ss:_ 4f.:’I’I-{E Juana-«Em AND onnza DATED
4111.1o.0? “IN”~cRL.A No.239/06 PASSED BY THE FIRST
no :;r_.m1AN::ALoaa: IN REVERSAL or THE spa-us av
APPEAL AND BY SETTING ASIDE: THE
, ‘C_.’ON_VI.C’I?ION’;AND saw’:-mac: PASSED on 1.7.06 BY THE v
‘-.f’_«1a’nn:.-n_ nu cc No.969xo5.
VT PETITION COMING ON FOR ADMISSION THIS
: “£3PgY’,*.TI-IE couwr MADE THE FOLLOWING:
wr mmmmmwvmm mm” u..,.w.;m W?” mmmmmmmfl Miam §’m§QU%?i’f {$5 mammmm Mmivfi gmam M
….3..
checques at Ext.?1 and ?Z, the Sank enficrsements
at EXt$.P3 and 94, aapy af the iegai nfitice at
Ext.?5, paatal raceipts at Exts.?6 agfi fi§;f§$3;a1
acknawledgment at Ext.?8 and the :éfi;y:$£ E#§}?9
which reveals that the acéuseg3§d§£§% %v%ilfig$t.k
af tha loan. 30 lacking §htd tfie’év§fi%nfi%;a%h%;e
is ample evidence ofi rg¢a§fl*j§a_u§%§§§”~thét thé
accused ccmmittgd an_ §ffaa;a §ufi$$h§bla undax
sactian 133 af th§?fla§¢t;aEi§ §§struman:3 Act.
16.. §§arn@§WwC§ufi§§§ ufd§ ‘tha getitianar
submitgvfhgfiiflkafiglfias:n¢ égfi§%ment fer rapayment
cf infi¢:s§t§§g§ §§n§é%fi@¢fit has been prefiuced by
thé $Qm§i%i:§%t, E Emmy gum amaunt cf R$.?5,%QSX~
is ali§gaé”t§flbaVt%é iutareat fin the amsunt cf
&5&3,§§,§§$i¥. ?hé”&¢§§_wa3 advamceé in the manth
afr§éfiua$y 2§C§°a§§ was is be ra§ayghl& in thé
7, m9nt$~¢§_9¢£5§$r;2§§4. ?h$ Gcmglainaat haa gone
v ;£¢ the éfitefifi vi charging intereat sf Rs.?§,§8Gf~
” §%fq§fi m§nt§§. I am sf the aginicn that it is an
% tfié,’2&ig§ér Siflfi. Furtharmara, takifig ifitfi
‘cénfiéfiératian tha fiaanaiai aanéitian ef the
T” é&rfi3eé, thé interast af justice wéulfi %e mat ifi
‘¢a$¢ if the fime am§ua$ is :$§u¢e§. Henma I
mrwrmm mu-as gnw\:.m:mr’&aA=r’%m¢M. we-z*.ws’W wwwmw W,r’flMW§%M£MmM WEWW %k}Mfl¥