High Court Karnataka High Court

Sri K Udaykumar S/O Keroji Rao vs Sri Shivalingappa S/O Late … on 1 September, 2010

Karnataka High Court
Sri K Udaykumar S/O Keroji Rao vs Sri Shivalingappa S/O Late … on 1 September, 2010
Author: Huluvadi G.Ramesh


1

av TI-E man cum? 0? KARNATAKA, AT
mm}: 11-as TIE xx my ‘ *

THE norms MR. Juana; L A

BETWEEN :

Sri K. ; %
9/5. Keeroji R&D}353’Yedw:3
R] (2.3, 2″‘ 53’ m-03% ‘
Narfiamba * ..

C – ” ..


    %  .. APPELLANT

A    "    Adv.)

  "  ..... 

” 1_SIG.«];&fi5L’ 60 years.

R1e;Nu%.%119;%2r«~: em cross.
ans-warn ._t’1:i:’E’mrpa’1ses’ ,

Amir=ae=2!any,

018. .. RESPGNDENT

A ‘ H (By Sri K.A. Chandranhekara, Adv.)
Criminal Appeal is filed under Section.378 Cr.F’C

V setaaidethaJudgment dated 15.2f2.2fl passed
the Xflflddl. CMIM, Banfilore M CC No.16266/2007

‘I’ln’sC¥nm1m1Appealoon1ing:m£orhsari1gth.isday,

the want delivered the fifllowing.-1

EM

2

LQRQL

Thh appeal ‘3 by the
mum of the respundent — –

Chm’ Metropolitan L’

2. 1:: is the the accuwd
has borrowed a at the oomplainam.
in said to have
mug: on 14.2.2009 drawn on
sgumm-cg flLfRéad Branch, Bangalore. on

funds’. Am: muame of Mal

in End. Tbs learned Maghtrata, on

V –V the amused on we: gonads i.e., (1) natiee

on the accused and (2) the peat man who has

_ the ackznowledgement does not bear the seal cf the Past
0%». Henx:e,t&a.ppm1.

3. The lmmed counsel aw:-irg for the oomplainant

hasrafieduponth:adachinnoft1’n’sCourtrepnrtaadixa!I.I
W’

3

zoo? mm 311 [M1 Ummz Kihzzn Vs.

and Anothai . whm-an thb

4. well as the postal
befisre the Court has reveal
that and it bears the postal

seal. “r1:.’at, %11e cheque issued by the accused was

. :spec:Ific’ mm:-zntinn of the complement’ in
that. mpted by the member of the