-1- in: THE men coum OF KARNATAKA AT' BANGALORE mm}: 'THIS THE: gm my are Ji.}1'~1E'i, 2009 BEFORE 1' Q THE; HQNBLE MR.-JUSTICE: SE1Bf§5SH__E'§§'AE§~§'§~ : _
CRIMINAL PETITIQN N”(3.4U1 112095 V %
BETWEEN: %’
SR: C G SHWANNA S/O GURAPPA
A6233 ABOUT’ 52 YEARS ‘
PRINCIPAL v_
GOVERNMENT PRE–UNVERSITY’–»~CGLi,EGE.__ ‘
MALLBENNUR, HARIHAE? TALUK
DAVANAGERE DISTRICT.— – PE’I*moNER
(By SITLARAVINB H, ADV.)
ANS :
SR1 PANDURANGA 3,2-;:g Vi?3N:¥_{ ATE’S?H~–. A
MAJOR, I:>R0PR1E:f_r’R ” * .. E
SR1 NIDI w:.NEs,.xfAi:2zmA*»«I-MAD,’ ”
c;ANAmH§’NAc3A;2:;,,sAc:;A£2A’v._ _ –
SH.IM(}G:”9s_ DI–E:i’I{‘E’;£:’ -. , u ‘ ‘ »
_.. RESPGNDENT
‘7.c.c:.;~;Q;153Q;’:;Ga3 on THE mg 012′ I ADDL. CZJ (JR.Ii)N.) &.
JMFC,’ “‘A!\%”r’7__ “QF THE CGLTRT IN HARIHAR TALUK,
DAL”v’E;.?*I
A’;’«HfS:.__’P.E?.’£’TfTIGN comma {ZEN FOR GRDERS, firms my,
THE csum $15.95 ‘THE FOLLGWING:
V Mbffenca punishablc under Section 138 of Negetiabie
Igigirumcnts Act 1″] W Sectian 420 of IPC.
_g_
2. Complainant allsges that, the petitioner had issueci a
cheque for R3.?’,48,0GO/’- on 8.3.2003. On }31″€Sf3I1f£lIgi{3f{‘3 ‘~Qf the
said cheque, it was dishonoured. In fhis r6gaI’_d;’;””f:é..’_’}-flsgrfi
cemplamt with the reqxzimmsnt of Section ‘::hé”T;IV’§’€gQti§:}3’ie,
instrtunents Act, He has alleged fhgit, tfié’ac€:.11:%%.:d=.}i;3¢:{vvgiifigstésd ”
the c0111plai:::a11t, Case is pexzfiing on £11: ‘file of J,5\»*§VfE7’§:;
3. Learned counsel for pc_tit.*i’.ii€J%”. .’s;L:;¥:;§m.its that,
petitionex’ is Working u fiovexitxmcnt Pm»
University Coliege, §3f9.lH’.)€?i:[_}I1.I”:t.1_”{‘ft:’§,;3’%T]f)’f’E5(#iT§.§é%{?i1!£(3I}t for him to go
to Sagar and at_§ici4i§1. V:.t’h¢V;:c:as}¢ he do not get the
necessary leawéeaf. j
4. has “been registsred against thff
peiitioner. d”e,3st* be<5a':;.uSe is working eisawhere, is 1101: a
g1'0u11d4;fd1L..I1'a;1sfi:r,V: if the Gfiizxxce is committed W:ii;§1ii1 ihfi
léjf %£i'€;::v Claurt, Court. has get jurisdiction ta the
of?£:21icfi;_ made: cut fer ézansfer.
}'§.:::_coI7g:i;tI2@}?", petition fails and sane is éiismiased.
Sd/-s
Judge