High Court Karnataka High Court

Subramanya vs Sashikant on 11 January, 2010

Karnataka High Court
Subramanya vs Sashikant on 11 January, 2010
Author: Arali Nagaraj
 Tq: Anko1at,to~i«syt; Katwar (U.K.).

 Sri. Ananid  Bagewadi, Advocate.)

IN THE HIGH COURT or" KARNATAKA CIRCUIT EENC
AT DHARWAD 

DATED THIS THE 11"" DAY OF JANUARY   

BEFORE

THE HON'BLE MR. JUSTTCE ARALI'Ni\_GAR:i5i'J_"v.'i'iH 

CRL.R.P. N0. 2344/zyoeqa it 
BETWEEN: V i

Subramnya S/o.Anant Batehittai 
Age: 58 years, Occ: Businc"ss_, 
R/o. D.N.Bhat Compound,   _ 
Kakarmath, Tq: Ankola, T _ f
Dist: Karwar (U.K.)._*  

 'V 6-; .4  C ...Petitioner.
(By Sri.S.S.'}?at--ii, A"c£"v:0.oatte1T)iVyA"a. ' '
AND: i i ii i i
SvE3.s}1'ikari.t'-iSi/'Wot; Du1éa'ppVa__HShetti
Age:"32 "years, Oats: Agriculture,
R/ o-.._ B abru waci~a  " '

...Respondent.

 '  VTvb_i_s_iA"T.Criminai Revision Petition is fiied U/S.397 1-/w.
"-W40-1.i.'.-Cr*,P.C. by the advocate for the petitioner praying that
 i'th'is...H_on'ble Court may be pieased to set aside the order
 ]f'----.ipa"ssed by the District and Sessions Judge Karwar dated
"~_N9'/'i'0/2009 in Cr1.A.No.230/2007 and the order of

g~_--..§'"V'°""'*'"'au«



conviction passed by the Jl\/EFC, Ankola, ._ in
C.C.No.355/2006 dated 30/10/2007 and acquitgb"-tghe
petitioner by allowing the present revision petition.  

This petition coming on for hearing on in-jteriVo.cut'oiry_"'1 "

application this day, the Court made the foilo_\2sI»i--1?1.g':;.VV "
ORDER

1) The revision petitioin«er~aVcculse:i:Clii and the
respondent-complainant haveffiilcd ;jolinVt_’:niemo stating that
they have got the matter set’t’Eed::”anii.cably. aindltherefore the

Judgment and -paisvsed. the Trial Court

and the Alypellate Court confirming
the conviction be set aside. In View of
this memothe petition is allowed and the
Judgiftefiiiigéfld’-si»:GFdAeriofboth the Trial Court and Appellate

Cour’ti_”a’re.lisetijaside. The accused is acquitted of the

li’._:o’f’fence U./__lSec-.:E38iiof Negotiable Instruments Act in terms

i ” o*fTt”l1e”’syai d memo.

2) Accordingiy the Misc.Cr1.}S02S/2010 does not

survive for consideration and the same shall stand dis..}:Vj0§ e,c_i

,_,’,.»-.a

s~”‘”‘-I

}
% $uage v

Mrk/~