'A M-a1:£j1:t:1afl2 Thi11§ci1;2zy'a
3/ 0 Sripatiai Thixjgkiiaya
. (3:-i?:;.._B. Adm)
A " " I 'TIfhis"Cr1.RP filed 11} S39'? r/W 4-G1 Cr.P.{Z'; pxaying ta set
' $.,'£S'I'tifibf}ZiA:3 orcier of conviction and sentence cit. 6.5.2005 passed
._i:_)y"the Addl. CLJ. (Jr.§1;:.) 61;. JMFQ, Udupi in C3.C.No. 2224/98
Vconflmzjng the order of coxzviction and sentence passgd by the
~, P;'G'., F.'§'.C3., Ur1'u.pii3:1 Cr§.1'-&.N0. 63/ 2005 Dt. 28.1i3,2{)Q5.
IN THE HIGH COURT ()1? KARNATAKA AT BAN(§g§§i.}{j'{;3§§.:,,
DATED Ti-{IS mm 2573 DAY 01? MAY 2r::'t§9 ii '
BEFORE -
THE ¥~¥0N'BLE- MRJUSTICE Ag' 's.1i%Ae:§Hr§;1.%::%tji*§§E::.V'
CRIMINAL REVISION Pigimtlcw N'c>.§2a'2f4';2(§:}5-~
BETW BEN
Sri. M. Sudhakar Shénoyi-""
S/0 Sri. M. Vitta}. szhchoy _ ._
Aged ahmit 394_y{uaI$i;TVL'V ~ 7 _V if V &
Rfat Dotidanéi b
U'dupiTa}i1k 1f;__ 3 .'~.,__PET_¥}T£ONER
(Sri. ]3.L3._ V 'V
AND
M/s Uaiteé Fiixagjce .(:m?pm?é;iion (Regd)
Rep1'eg=}3nt{:d by i£s'AManag;.:r
f'*~>g'=:é ai2'0i1?.38'3'@_ai*S
Gama-i___%. RESPONDENT
-kkfiirfi
This Criminal Revisicn Petition Coming on for
Hearing, this day, the Court, made the following:
circumstances that the Camts below came to u
that the accused has committctd the offence ¥J{1Ci§§§’~« .V
Section 138 of the Aci, as he dié 1101f ivith
regaxtiing paymcnt of amount <)£<;hequé*« sfs:?1*s–£<:h waéé. "f<:~r * L'
insnfiicient fimds. The Sammy evidéa#:¢'a?;{)e§¥1~;E1g£1€vea1
any such circumstance. A_ *'6;$7.id€:£1L:3Vfi?AA by the
complainant. Then: are conviction and
the petitioner has to hoié that
the ordexr are either illegal or
P€TV'3YSe~'" "'$2::<1i:ence, the orders of the
Courts 't:Vv):(:1_0*;tf" isv " flézxcs, I answer the point in
negaiive pyfocséfi foiiowing:
ORQER
_ “j;5etiti0nT i3 dismissed.
Sd/-*
Iuéqe