High Court Karnataka High Court

Sri V Shankar vs Sri P Krishna Reddy @ Krishnappa P on 15 September, 2009

Karnataka High Court
Sri V Shankar vs Sri P Krishna Reddy @ Krishnappa P on 15 September, 2009
Author: Subhash B.Adi
IN THE HIGH COURT or: KARNATAKA AT BANGALORE
DATED THIS THE 15"' DAY OF SEPTEMBER 2009
BEFORE T J
THE HON'BLE MRJUSTICE SUBHASH B.npD'iV:'V':

CRIMINAL PETITION No.4467/2009  "  

BETWEEN:

Sri. V. Shankar,

S/o Late. Venugopai,

Aged about 48 years,

R/at No.30,

1" Floor, 'G' Street,

J ogupalya Main Road,

Ulsoor, '- V j *   

Bangalore ~ 560 008._*- D  E  "  1 4V    PETITIONER

(By Sri.K5A'.i'P'asha,a " E
AND: 1 S S H V

Sri. P. Krishna Redddys  Kii_shnappa.P,
S/o Sri, ;P.'Thiga1ap'p.a_?V V

,*'xV'A.gedv-aboupjlyears,  ---------- 
 R,/ati\:o.352,r1or.' 
3"} Cross J'.=}_. C.hur_ci1--.Road,

Ej'ipu'ra_,_ ViV'eKn_a gar; "
Bangaiore 5_ 5603047. .. RESPONDENT

This Criminal Petition is filed under Section 482 Cr.P.C. praying to

‘4’”n1:odify4_theorder dated 14.8.2009 passed by the Add}. Sessions 3udge,
F’E’C¢III;; Mayo Hal}, Bangaiore in Cr}. Appeal No.25078/2009 and

.ffdirec:ted to the petitioner to deposit amount as stated in the above.

S ” . Liifoliowingz

This Petition coming on for admission this day, the Court made the

onfien
Petitioner has calied in question the interim order passed in
Criminai Appeal No.25078/2009 pending on the fiie of Pr1.City Civil and

Sessions Judge, Bangalore.

2. Petitioner is convicted in C.C.No.30910/2006foriianfiitiioiiifence

punishable under Section 138 of the Negotiable instru.me’iw.t:s Ajetix

Sessions Judge has passed an interim ajrder”sLtts§iending”tltiesertterice 7

subject to petitioner depositing R_s.1,00,i0OO)’–_ towaircjlsi’cornperisation

within 30 days and also furnishing for Rs_.’3′,’2ati’,0oi3,{–:1t is this

order that has been called inqtf:estion” tit-ej4peti’tioner.

3. the amount of compensation
ordered bygtne also considering the circumstances
has passed a i:ei21t’;oIl’I=’-‘Di?’viIiterirn:–ordei’. In my opinion, it does not call for

” ”interfe’re’;ic§;.iiV: Iiioweyer; granted by the appellate court to deposit the
is one month from today.

i ‘ this petition faiis and same is dismissed.

Sd/-p
Judge