IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 10"' DAY OF NOVEMBER BEFORE THE HON'BLE MR. JUSTICE C.R., KYU_MAR.TASWF'I!Yi'Y'.V" CRIMINAL REVISION PETITION»,NO'_;1~03i72_O1.Q BETWEEN: T' T' % A SRI. M.B. GANGANNA, S/O LATE BALANAYAKA, , ; AGED ABOUT 85 YEARS, S ' RESIDING AT NO.766, ST" MAIN, _ 3*" CROSS, M.C.R. LAYOUT, . VIJAYANAGARA, BANGAL'O.RE-5360 040. REPRESENTED BY ITS G.'jP.-A. HOLDE'R, ' SRI. JAGADISH. PETITIONER (BY SR1. A. RAMACHA'N"DRA:,'ADV.O'c:A'r'E-j AND : ' M V . % A SMT. T.L. SHARADA, __ ' VY/O._ LATE' 'I~<aRI,SH NAPPA, " I ..... A = AGED"ABO'LIT '51 YEARS, RESIDING .AT--N(3.77.4", 5"' MAIN.,_-8""" ..CjROSSj,~._..~~ M . C. R. LAYOUT,' VIJAYANAGA R, '*~~VB.ANGALO.RE-56.0 Q40. RESPONDENT
_THIS_.CRI’MINAL REVISION PETITION IS FILED UNDER SECTION
_ ..47–39’7fO.I=’vCO:i:»E OF CRIMINAL PROCEDURE PRAYING TO REVERSE OF
L” fTH’E’.”JUDGMENT AND THE ORDER OF ACQUITTAL DATED 6.7.2010
TPASSEDT BY THE DISTRICT AND SESSIONS JUDGE AND PRESIDING
‘”{:AOE.F~ICER, FAST TRACK COURT-IV, BANGALORE IN CRL.A.567/09 AND
W.
RESTORE THE JUDGMENT AND ORDER OF CONVICTION DATED
25.6.2009 PASSED BY THE xxII ADDITIONAL CHIEF METRORO_LI.TA~.N
MAGISTRATE AND XXIV ADDITIONAL SMALL CAUS§S”~«’.3VU.l§G’E_,u
BANGALORE IN C.C.4O83/o7 BY ALLOwING THIS REVISION RET_I’TIONf_f ‘
AND THE ACCUSED BE PUNISHED FOR A_N…..O_EFENCE”‘PU’_N.IS’HAaLE-_’
UNDER SECTION 138 OF NEGOTIABLE INSTRUMENTS ‘
THIS CRIMINAL REVISION PEfr:IT.I_ON ‘IS,_’COMI,NG..;’OvN. FOR = 2′
ORDERS THIS DAY THE COURT MADE___fiiE EfOLLOwI_NG: f:
o_r;D_E1§a A A
Learned Counsel for the_p.etitio.ner:_has»V.fiied~«’*a memo dated
9.9.2010 praying toi._’:p4ei:?1it.*.~’Ii_t to””Co.n’ver”t’tiI–é–s’ Criminal Revision
Petition into §’:ri0ir”ii1u’nai}; Ap”;;%;aI.:”=.fj
2. In view.’_’ofV t’he””rnen*io.2″dated 9.9.2010, petitioner is
permittedtoConvert”ttiiscriminal Revision Petition into Criminal
Axppeafll aCAc.Qrdi’ngIy this Criminal Revision Petition is disposed
Of.
Sd/-i
Judge