High Court Karnataka High Court

Sri N Anjanappa vs Sri Muddabasappa on 1 July, 2008

Karnataka High Court
Sri N Anjanappa vs Sri Muddabasappa on 1 July, 2008
Author: Subhash B.Adi
W' COURT OF KAW1A'W<fi Hifiwi COURT OF KARNAVAKA HIGH CCKPRT 0? KARNATAKA EEG?-i CC

so um: I mwgyagfai mi' nmmmflwxflfi HEGH

IN 1113 HIGH CD32? OE' XARNITRIO'-i, 

narzn rams was 01" Bar or JULY, 2ooa§Cf 

BEFORE

um Hownxaz: rm. J?}5'I'IC;?S....mSU'EniiF;SI'?I'v'"4It3".VV'.';a:'V.'7iI.    

Cx:1.RP Ht: 673 at :a;s:é*a 

BETWEEN

1 sum H    
RETIRED I-mm   
2;Aw.m I,.§     
mnnaann     
nummcamnv ;mBIi;'£:   % 
nmm1ea:~%.% .3.;IIRA'_1}.'__m'._S'§';"2£%'..':'.C'.!f_.»

 . .. . m-rxrrcmn

(By Sizi ,9  --ADVJ

...........w...... ;.~_V «

1*.s'n1 
sac. gn;:.. ,
 Am mama/o.rrm3I~mJ:L.I
* _ vm.:9m,nmm.emmw HCIELI,
  mmx,
 'n.n.z~rc-rmcax RURAL nzsrrnxcr.

... REPml%

THIS (E!.L.l?..P. IS FILE!) DRE SECIIGV 682

V. O!' CR..E'.C. W1"fi'I A P3331 T  TEIE ORDER

E33530 BY THE DISTRSZT 8: flfiiffifi JUDGE;
BAI~FfiI£I«Cil3 RIIRAL DISTRICT,  E IN



l|I\ul'Ii inwr-4

3H COUR? OF KARNA'¥I5;K& HIGH  CF KARNATAKA HIGH COUR? OF Kfi§NA"i"AKA HQGH COURI KM' KAKNAN-uua naun uuun: ur I\Fn.l'\a\:r9.:r-nu-u

CRL.R.P.NU.121/20¢? ON 31.3.2GOB 
SET ASIDE 'IT-I3 ORDER OF 'J.'HE TRIALL GOUR'1'.._ 'BS'

caurxanxws was onnzn or was TRIAL ccgrfvnngn

SECTION 45(8) 0! 'If!!! IPC.

'E1113 revision pctitian   --«
acfzziaion, this day the;"""¢c~u;:i:é _:m_a :ie3  ~i:hai- 

fol ltminq:
:

The trial   dated
3.10.2007

refezxaé” the 3¢h§§ué§ flfior hand
writirxg cxpgzfi called in
quest ion before that

R¢viaio12ai x’L:’».’t§25″3?1ALt ” Iuwisional Court

conaiflgtiéw V’ “pagan! by the trial

caurt thfi-__ i.1:” a very cryptic order. no

§_.l’.’0 “iwaigned to zafer the cheque ta

export and found that the

:fiaqEi:éer A re-consideration and runandad

the’ zrufitthr to the trial court to dispose of

A §§1i6″~«_app1ication after hunting both the sides.

2. Luarned counsel fur the petitioner
submits that thsro was no reason to: tho
learned. Sessions Judge to interfere with 1:11:

91:69.: of the trial court. In under to prove:

J’;-

Wm mwmwa aw nmmwawmfiémwm. £'”m;.%«2°r=1 U?’ mmmmm Hi$H Cfiiik? O? §{.&RMfiL”¥’lM€& Mififl CQHQY OF W~”%.¥%Ni3{?AKA %”-‘W;’.§§W§ CQUWE WW §{ik%NfleI§”fia§{fia HEQEH $0

the offence punishable under: Ska. 138 of the

Negsatiable Instrument Act. The comp1ain.a11*.:j”*a¢a.a

required to prove his signature an
alas. Since there :13 at dispute fig!
the signature and on the

trial judge has x:ca1’£a::z:_ed__ thfi’-Agifima

writing expart. The oxfiéf Of théjtéiéi éourt
is just and proper been
int erfe red by V ‘the 1V

3. Lefiifiéfi gigsifihs #§S§a fig: tound that
the aiigaifined any reason
for the hand writing
expe.r1u:”‘.’ “!.?ie” that is issued by

tha:»Se§siEnn#’ ‘Jfidgé is far ssraczansidaration ox:

. ‘ “t.1;ia” I no harm is cauaad to the

both the parties are given

1ih§zty~£@ia;gue the matter. I do not find

“tutti: in the matter. Accordjngly, the

petition is dismissed.

p6§*