High Court Karnataka High Court

Sri G K Shantharaj S/O Sri … vs Sri Santhosh S S/O Sri K S Unnithan on 9 September, 2009

Karnataka High Court
Sri G K Shantharaj S/O Sri … vs Sri Santhosh S S/O Sri K S Unnithan on 9 September, 2009
Author: Subhash B.Adi
 

.  A BANGALORE.

-1-

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 9TH DAY OF SEPTEMBER, 2009-.,T
BEFORE   'V

THE HON'BLE MRJUSTICE SIII3I~IASII---E::A.I3AI:: "  '
CRIMINAL PETITION    
BETWEEN: I  I  A' I 'O

1 SR1 G K SHANTHARAJ I _
S/O SR1 KAPANIGOUDA,
AGED ABOUT 50 YEARS,  .
NO.35,GAYA'mRINAGAR,  -  
HBCS LAYOUT,NEA.R'~;:,flANKARM{,JTT, ' « _
BASAVESWARANAGAR;     " --
BANGALORE -- 560079."  I
  " I   PETITIONER

{Ey{vS1~I:;iAIIA'IAI'_cROSS, '-

SKAVERY LAYOUT.

" "€.7I.,IAY1\l\IAGAR,' ~ ---------- ~ "
 RESPONDENT

"'-cRLfI=% FILED U/S39? CR.P.C BY THE ADVOCATE FOR

;.   PETITITQNER PRAYING THAT THIS HONBLE COURT MAY BE

 "..pI,EASEO TO SET ASIDE THE ORDER IN CRLAPPEAL

  $0,956:/2008 ON THE FILE OF THE SESSIONS JUDGE, FAST
  COURTWVI, BANGALORE.

THIS PETITION COMING ON FOR ORDERS THIS DAY.
THE COURT MADE THE FOLLOWING:



-2-

ORDER

Order dated 27.12.2008 passed by the Princippa-{City

Civil and Sessions Judge, Bangalore in Criminal

No.956/ 2008 is called in question.

2. Petitioner is convicted in 20,08.

offence punishable under Section of tiaeeblegotiable

Instruments Act. As against th’is_Tjudgmen.t,’fail appeal has

been filed. In the said aTppeal,_«”t.\l\toVl interlocutoryvapplications

are filed. One for condon’ation”lboi” another for

interim order.

considering that there
is delay in deferred consideration of
interlocutory interim order on the ground
that, notice issued on the interlocutory application

for Vi’con’d’ona’ti,on of delay. Said order is passed on

it 4:. there is delay, appeal could not have been

2..fente1*t.ainled without condoning the delay. It is in these
ciijcurnstances, the learned Sessions Judge has deferred

“consideration of application for interim order. Further, the

order is passed in Qecember 2008 and the matter is before

this Court for almost 8 months. By this time, the learned

$4

_3
Sessions Judge might have passed some orders. Not a case
for interference.

Petition dismissed. — f Li A’ ».

=:«Ap/”