EN THE HIGH COURT 0? KARNATAKA AT BANGALORE
DATED THIS THE 3" DAY 0? AUGUST, 2009f=_
BEFORE:
THE HON'BLE MR. JUSTECE A.S. 9AcHHApuafi' T "%
CRIMINAL REVISION pET1T1Q§ No.3;§~Q§.ggQ§_ _"
BETWEEN:
Venkatachalapathy,
S/o. Venkataramanappa,
Aged about 52 years,
No.48/3, 4" Cross, ,
Lakkasandra, '_*. .' _V ,_ g
Bangalore--560 330. **T- *_}.} *.},';_ PETITIONER/S
{By M/S. G.R:P;aka$h"éfid Sgt, §.ffiéfiaswini, Advs.]
Dr. P.T;Ramesh}-
S/0. P.Thimmaiah;
Age: major, V"
'" _No,D%59, GAS fiémpns Quarters,
'_ 'fiebbalg: t
' 'Bafigalo;ef36G,G24. m RESPONDENTIS
'iRe3pondént%in~person}
~1*~i(~ér
Thig Crl.R.?. is filed u/Section 39? I/W. 40:
A" CrLF;C. praying to set aside the Judgment dt.
Q3;G7.2fifi8 pasfied by the XXXVI Addl. S.J. Bangalore
=_ ifi Crl.A. N0.1O59/209? upholding the Judgment dated
»H0?.e3.2ee7 in C.c. N0.2384Of20O6 an the file of 12"
"g Afidl. CMM., Bangalore and be pleaséd to acquit the
getitioner of the alleged offences by allowing the
above revisicn petitien.
2 Crl.R? 315/O9
This Crl.R.P. coming on for Hearing eh §.A.
this day, the Court made the following: "*
ORDER
The petitioner and his learned .éefihe¢ii%§fe
present. The respondent is else pre3entVOfi his ewnbe
and he is identified by the ‘
counsel. ‘
2. An application Seption 320
Cz.P.C. stating that: Ch? ifiettet*,has Hheen settled
between the parties thteefih the ihtegvention of the
eideret and htheigpattiee fintend to compound the
offence te maintain g§5a relationship between them.
The petitiene:”heshpeid an amount of Re.3,75,0GU~OO
h”tou”the* iesponfieht/complainant and the same is
‘;;é¢é:v§d b§ the respondent/complainant towards fuii
aha final eettiement of the claim between them. In
‘ the circumstances, the permission to compound, the
{hoftehce is accorfied and Misc. Crl. No.3254/2999
it filed under Section 320 Cr.P.C. is aiiewed. In View
‘V,W¢f compounding the offence punishable under Section
138 of the N.I. Act, the revision petition is
ailoweé and the petitiener is acquittee ef the
Mg
3 Crl.RP 31SfO9
charge for the above said offence by setting aside
his conviction and sentence. in View of dispq5al of
the revision petition, Misc. Crl. No.l37§féfi0§ffi}§&
for suspension of sentence dqes nct”~sfirviyeA §dr ‘
consideration and hence the same is fejeCt@d{=Vm x_
An additional amdunf*, of ,Rs,75,€§O=0d iS
depasited before the triaim Cgurt *ag ‘per the
directions of fihe l@Qer~épfiéll5fié Cmurt. The said
amountT is ordered t6″”fié yaid tQT ffie getitionex!
accu$ed. §.~ g_i v’ ~_’. V . V
Sd/-j
A ” é % Tudgé
,WKS§m xvw,