Karnataka High Court
Sri B Ramakrishna Choudary S/O … vs Dayanand Sagar Patil S/O Girija … on 30 October, 2008
swwmw wr mmmzmmnmmm nnzri uuwmt Mfiflhflfiiwfiiflflfl nzwfi Iswwwmz wr fimmmflfimfifi mm:-W Lwuna wr IEAKNARAKA HEW" %J..}UK% Ur" KAKNAIRKA KILQH Lguum
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT 6ULBAR6A_..._ 'v" A
cargo THIS THE 30*" my OF { ,
BEFORE i
THE HUMBLE MR.Jus1:c'Ej&\QHAN .$HA_NV;?:A'§§3)ié';{3UDAR V A T'
cRIM:NAL,_APPEAL§1o;822 oézuvzaa-1
BETWEEN:
B.
Age 44 y¢:a13=" * _; " .
S] 0 Tathés1u,;;Occ :"Eiu$i11{c.ss"-
R/0 _ '
Sind hanu'1",~ Diaztfict. _ ..Appei}ant
(By s z~i. 65 Basavamj Math, Advs. ,}
AND: L V
'Age; Maia:
_ S] Q Patil
" . {figs :"'Bt'.=s_int:s3'
FR/"o Gix~i51i_'T§a11:ics
K'a1ata'gc-,. Gangavati Taluk
Koppafibisuict. . .R(:$p0I).dt':II{
" (;By«Sri A. Vijay Kumar, Amicus Curiae, Adv.,)
'Ibis Criminal Appeal is filed under Section 378 (4) of
.Cr.P.C. praying to set aside the order dated 21v2*2006
passed by the Addl. JM¥'U., Sindhanur in C.C.No.-::2_(3{)i9£S
acquitting the respondent-accused for than _ofl'_encc
punishable under Section. 138 of NJ. Act. "
This Cnlmmai Appeal coming on for a
the Court deiivered the foliowing :
Jvnanfiii'
Heard the learned 01;
me appellant and {mag Sri Vijay
2. the appellant; is the
complaiiéfiégyh is the accused in
Cc.1§i¢,é<ao/ ffiie of the Additional JMFC.,
Sindhanur, Tlie pfaéetéciings arose of the private
bj§ t1ié"aLppe11a;1t under Section 200 of
cr;%p.C«., oflhnce punishabie under Section
""138 c>AI'..!_w'ch<v2_.~ fifgigfiable Instruments Act against the
" 1 According to the complainant, the
herein borrowed a hand loan of Rs.9i),0{){)/~
fiwwsw um" mmwmmzmsnm nawm mmuni wt: mmmwhxsmfim mawm uwwma mi" RMKEWAEMRM mawm Luwm W?' Mmmnagamm HIUM (JJUKE U!" KAKNA¥A!€.£\ fllfifi €,;i.P{.EE{'i
10,» """>
.3.
principles, the impugned order cannot be sustained.
Accordingly, the fbliowing order is made»
The impugned judgment and order of
dated 21.1.2006 passed by the Additicnal u
Sindhanur in CC.No.:260/1998,__is. set axsakgljcjgs »
remanded back to the Trial ifciv
accordance with law. it :
Court shall decide the mamgamme from
the date of receipt of the materials
which are Epartles have
already adci'1!1Vce%ti» '
'a1__lawed accordingly.
E» This on record the valuable
IGH {SOUR} Ur Ix:-mun"-m.--. . ..
Sri Vijay Kumar, learned Amicus
My
DU OF KARNATAKA HIGH KARNATAKA H
..-.. ...,..... ,.., m......,..Mm niun uuulu ur mmnmm Hum cwum 05 KARMATAKA HEGH coum or KARNATAKA 2-tum c':"'i'J"§"'":
Ofiice is cmected to pay Rs.3,00'3/" (Rupees three
thousand only) to the ieamed Amicus Cilfiafl as
honourarium .
Sd/*
.
*ck/ bsn—