High Court Karnataka High Court

Sri P K Shivappa vs M/S Pragathi Enterprises on 27 March, 2008

Karnataka High Court
Sri P K Shivappa vs M/S Pragathi Enterprises on 27 March, 2008
Author: C.R.Kumaraswamy
I '  _ "{ET's:§1 v.B.sH1vAI<UMAR, ADVOCATE)

IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 27"! DAY OF MARCH,;"'2{)08
BEFORE .    
THE HON'BLE MR. JUSTICE C.R.  

1 K s..1v.A..vpA   A
we sR1Px1<ALEa;wDA =

AGED ABOUT TOTEAES A-A '.
RIAT norm:    _
E M HOAD PEHTEATEA;-FHA.   _
MYSORE      

%  1    PE'l'I'l'IONER
{BY sni EAOAIAH, .ADvoOATE3HTIDDH.T

A -  T-5EAGATHi EDTERFRISES
.   AT-mafrmfiasnrp FIRM
« REP'B7_i'.11'S_PAETNE'R
 _ -saw RK.EE=R'l'HlKUMAR
2 H040, 3RD~~MA1N ROAD
N T PET,
V BANGALORE-2
 EEEPOMDEW

\JI' I.lI'I

' ; i::HL.RP1s FILED u;s.a97 R/W SEC.401 CR.P.C BY
fi'l'-H-}«--"'ADVOCATE FOR THE PETYPIONER PRAYING THAT

I .. Tl.-IIS HON'BLE COURT MAY BE PLEASED TO SET ASIDE
"THE JUDGMENT PASSED BY THE XXXVI ADDL. CITY CIVIL

8;: SJ; BANQALQRE IN C-RI_2.A NQ.l602,I2(_)06. 
AND ALSO THE JUDGMENT OF CONVICTION PASSED BY
TH - XVIII ADD}... C.I'.'...'.€' 5'5 ...V'{ .'J}'.)!..--. S!'.'..".l.--1.-- CAUSES
JUDGE. B'LORE IN C.C.N0.l2581I2003 D'l'.6.9.2006.

This petition coming on for admission this day, the
Court made the f'o]lowing:--
:/ '



ha 'Ou'"uu'-m preaeret. %'ri':i-31': {Ii 3. 14? affe   E 

Execution is  bexbee eebeeeee -Thee 
U]S.147 ofthe N.I.Acti§as  1 % %

"T11 .  tnnnfindpntiguu mi nu

-may I-'I , '  _ 1, -l'¢lO!l'IIflIv\.1~'yDulH llnrlallllu 1!'

follows: V ---._ *

1.   The*pefiéifoeex:;'has_ the above xevmon' '

 .<.'. _« I.  v_ _'_. ______. .
fitefmn pezgamst the _;uu3m'cu"'t U1 \.:uuv.l'3""Liuu

%   City  a.»

 eeee   in Criminal Appeal

_ ppiaozgéaoa e dated 21/3/2007 and the
 - _J1xs3Vg'1z.ient"~4;):i"'.wnvicfion passed by the xvm
, Additional  Mctmpolitan Magistrate & xx

 : -......| ........u ____ .... ._.u__ _......_n____ :_
Adfixffiuuua Swan Cuuuca uugc, Bunglauu J11

 ~__C.C.No. 12581,l2.0(__)3 dated §,I9,I2ot.J§.
  This Hon'ble Court was pleased to order
 on 5111112006 staying the judgment of
oonvictionpasaedbythetrialcourtaswellas
the Airofiflate Cairn'-t Wi'h'r: a dii""-'firm ii? iii'
peiitigge: to _epos.1_it_ 175% 9. t_h__ _...eq1..e emem-.t

within five months from the date of the older
dated: 5/1112007.

 Dar;-.=.g pea-.-.:'.I-e..:=.c_.~y of the p-..'.'l*..i.-'-n.. "...et"=*.-. this
I-lon'ble Court. the  and the respondent

U

have resoiveci the dispute rain’; the
respontient has 9-.55′.-..-‘1… te gttle the t_l_*sp11fe.._by
mteg Rs.3,25,o00_1- and further
agreed to withdraw the civil suit is-0.03;
3933/2003 pending ..on.._the “”c:¢;H’-1+t,””»
Bangalore and 0.s.tag3932f;200aj
the file of 00::-23, _

E.

“” at fiueu*- -‘ %t’tJu”‘j”ug'”_€;;t of c’..e=-n..,i.1t: am _…..-¥.1….Ii’1’I’t”;as

as the suit

WHEREgFORE*,::’ t and the
respondent’ ” *……””= !-!9:=.’b1e

aside the judgment
against the petitioner in

—- passed by the XVIII

L Meuupolitan Magistrate & xx

0 % Causes Judge, mgaiore Ciiy
and tile” ‘jsidgifierxt at ear.-..-acme -,.e.ee..-.e=. em.
Appeal; No. 160212006 dated
,_21_1sM2007 by the XXXVI Additional City Civil &
..0;!:'”.-‘iessions Judge, Bangalore allowing th’m
Revision Petition, in the inteteet of

justice and equity.

petition flied UiS.1~’t7 of tn’ Ne-“%k lust:-.u.n..-1-.t.. –_._
Consequently, the accused is mr me u.I.lI:.I.|uc”””
punishable UIS.138 ofthe NJ. Act in CC.N0.l2’581i’2003 on

the file of the XVII] ACM-M. Bangalore Ciiy. Further the
L/

Appellate Court aflinning the said Judgment .T0£»T(3onviction
in CC.NO.12581]2003 is hcaeby act is
set at liberty. The Bail Bonds

stands canoclled.

MSUL
Sd/-

Judge