1 IN THE HIGH COURT OF KARNATAKA AT BANGALORE '£)A'T'ED T:-us THE 02"" DAY OF nscmaen zone; BEFORE THE HOWBLE MR. wsnce JAWAD 3.AH::M 9 "gm 0: _ T 6 BETWEEN: 1 SRI NAJIB ULLA sHER.IFF«_f« SIG MUSTAFA BASHEERSH-ERIF_vF MAJOR, ' 940.4%, DEVARA3"LlRLSARQfif.>vV f f MYSORE ' - ..;vPE'fi:'TIoNER (By 5:: =5 AND: T T T 1; $425 SHfiTKTHI__E§$GINEERING wcmxs w:;.53;A 19TH MAIN, 6TH BLOCK A KoaAMAN_GALA, BANGALORE 34 "¥?.EP.F_1'ES.EVrJ.~TED av $.RAGHURAM REGDY RESPONDENT
gag} $ri”v$ SHEKAR SHETTY, ADVOCATE)
AA {fl§L.RP FILE9 U/5.397 WW 4021 CR.P.C PRAYING
SET ASIDE THE JUDGMENTS DT. 26.12.2905 PASSED
W THE 5.3., F.T.C-VIII, SANGALORE IN CRL.A.NO.
.,V_1}3.33/2005 AND THE EUDGMENT DT. 223.2005 PASSED
BY THE XIII ADSL. C.M.M., BANGALORE IN C.C.¥’slO.
30115/2000.
This revision petiticm coming on for recording
settlement, this day, the Court made the foliewir:g:-
V,
QRIZEB
This revision is filed against the~—-oAr§e;}*~..:éated.v” 2
25.12.2005 passed in Cri.AppeaI no.1isglzooieopasseciebyit
the Sessions Judge, Fast Traoit_4’§:on’rt._\rI’;EI,
the judgmetn dated in
C.C.hio.3011S/2000 by X.iI’i:_At:id_i.flChief Metropolitan
Magistrate, Bangalore. it
2. The mette.r:V1′–wae_ referredEi”1or”-eettiement to the
Medication sent a report
reporting. matter and sought
permission to iefience.
3. Thexreimrt. is–.aot_:ei5’t’ed. The parties are permitted
..~vv1:o_ co.:’nno§.:.nd.._the Aoffence. The petitioner has deposited
V”its.3..’G5,O@.:j}'{in:.:compliance with the order passed by the
triai”eo”nrt is agreeable to permit the respondent to
‘ oiithdrein. R.s;,1.G0 iaich. But considering the circumstances
‘3
no in’afti1AreHof proceedings, I direct that the entire sum of
R;.fs.i;§0″S.AAG60/~ be paid to the respondent. Another sum of
i its;’5.0G0/- which is to be paid by the petitioner as fine to
the State is waived. The order permitting compounding
di”
the offence results in ecquittai as permissibie under__.sub-
section (8) of Section 321 Cr.P.C:.
The revision petition stands disposed of._f:” ~
ami-