High Court Karnataka High Court

Sri Srinivas K vs Shivalli Brahmana Abhyudaya … on 20 August, 2008

Karnataka High Court
Sri Srinivas K vs Shivalli Brahmana Abhyudaya … on 20 August, 2008
Author: N.Ananda
 ~-i'1'h«é'state '*---_ .

HY THE HIGH COGRT OF' KARNATAKA AT 

vamp THIS THE 20TH DAY op AUGUST' 2:§93%«'V:%--ji    _

BEFORE

THE HON?-BLE MR.JUS'TI{}_E r§_.A.4AfiA1§b5  "   'V
CRIMINAL REVISION I>;'«::r.:fI'1:~n$: o';143952365"  

BETW BEN :

Sri Sri11ivas.K 
S/0. Ramappa Acharyav '_ ,_
Aged 48 yeaxs  *

Biinniitamhia    ; 
Mangalors,     " ...Petitio11er

{By Sriyuths K.Rz'iVifldl"a, Advocates}

AND:  """        

1.

Shivalli Ei*:a;!1m’ana«.5bh§P..1d¢aya Sangha ®
Hésangmii, Kasargod
Rep} Béllukraya
S] 0. S2;bmya.Bal1u1f1*.;3ya

_ V” Réfj; b”y.:;i1e Pmsficutor
Respanéents

(&;;«.{‘Sr: é.§*,’3fiL:i$1i§a, Advocate for R 1; R2–Serve€i)

Th’iv;s fiéfiaion petition is filed under section 39′? r/W 401

*..Cr.f’.C2.,fp:’;:~1ying to sat aside the judgment dated 29.12.2603,

_pa*:s.:%.<f3d 133*' IV JMFC at Mangalore, D.}{., in C.C.No.250{200(.') and
._ '=_%s<?:t agide the judgment dated 31.05.2006, passed by El Adcii.
' , Digtzict 8; Sessions Judge, §3.K., Mangalore, in C5ri.A.Nca.44/2004
' as etc.

F»)

Thia revision petition ctarrxing on far admiasioriihis jtiay; the

Court made the foliowing: _-'
:=._:

when the mafiicr is takelzgup
learned Counsel for petifi011cI: ‘ _ for
I?3iSp0I}(i€.Iit hams: iikzd Jgflfimo sectietsn
320 Cr.P.C. read withw file Negetiable
Inshuments Act,’ flat
aim dispute. The
chequc 0f Rs;3S;x’M10vf~– is agreed to be
by V§i1ié;V;3_§:f’t€ti>¢i3′;<x¢?it-,f.a«,*£:é.1se<i tmvaxtis full and
finga sx:2tflemé1;ftV',V_oi;1; of'*'bvhich Rs. 25,000 1- has
been fieposited Ab.,ff;f(VJ3!1é thé JMFC, IV Mangaiorre
, resp{$I1d§11t. Jgxay be pczmittad to withdraw
Remaining basance 0f Rs.1(},(}OO]~ is
"'ps§iai«v"i;§éu:_1;egue dated 20.08.2008, this day. The
bf: dispossd off with above terms.
Th;-*2. .1't3s[;poI1cieI1t may be pezmiited to Withdraw

O/gwg

2. The petitiener, learned Ccaunsei for ‘
learned Counsel fer mspondent have; édbmiftéd cc_=;j1 t}é:fi1_#.:§v

executietm cf compromise petition.

3. The compmmise petitiéii II1 :§ViE’W of
compromise petition j;1d%ment is
set aside. The accused] of an ofience
punishable unciéf « ‘.”;::f “§i’e§0%§Ezb1e instruments
Act. The 3 3:53} accused} petitioner

stands _ ‘

Sd/..