IN THE HIGH COURT OF KARNATAKA AT BANGAi;€)RE;'~.. V' DATED was THE 25"' DAY OF JULY, zcéjé' 'M _ THE HONBLE MR. JUSTICE'St-J'E§#if'$ii.g'i"Bi\ 7
cRL,P.:\:a:»,;,_g§35:2’t:zs<_:'% V
BETWEEN L
-……………………..-..u-._
SYE8 ATHAULLA
PROPM/S S.A.STEEL
PADMSHREEBU¥LDiNG?’fi_
BANGARPET
KOLAR DlSTF§lC’¥’.__u ~ * _ V
PETITIONEH
-, sssss 2
3 _ 8i+A”EA;’i”‘HV Kv’-JMAEZ
“?R’0;P:MlS”_F?A’hfi{liN STEEL HOUSE
£~:t3,.3a, NEAR. M|C{) BACK GATE
_ BA£’§¥’NEF§GHATTA ROAD
V BANGA£.O..RE–2
L%.[j’»s§VY7E%E.xINAYAT
” . ‘E?_F§(}P:hz1!S SASTEEL czamas
% M}.B.ROAD
…i<€){.AR msmscm
RESPONEIENTS
S "(By Sri : SANRSU SINGH FOR W)
CRLP $21.59 u;s.4s2 CR.¥'.C BY "me ADVOCA5!"!E F'C5"§=:–j:
F'E"¥iTlONEQ F'FlAY!NG THAT Ti-£28 iv-¥0N'BLE COURT .MAY VBE
PLEASED TO QUASH THE PROGEEDNGS 34 CC Na"3»…..?.:5?86{98 'v
THE FELE OF THE 13TH ADDL. CMM, BANf:'iALORE LAMB DivSCHARGE«
THE PETWIONER. fl ' . " '
foflowing; 9
Petifioner has sought for' prowedings ¥n
C.C.No.15786i?998 penaggg on iéhe sié«ior~«&i'e%'?i3?'fA;3e:':.chier Metropolitan
Magistrate, Bar%Q8élc:mé.jy:,\~'… " A V' '
2. Rasfiorrdeéht’fifétéfiat.:¢odj§%a§fi:.__’uhder Section 2911) Cr.P.C for the
offence punishabiiéeqtid-aa:VSe_<4$ti1;ri of Negotiabie lnsirurxzerzts Act. The
caaetof %:I*1_e5j§a$;§cndenni is–Vth§_t__éthe accused were having transaation with
thév.9c§rf;pi:gina§ji'A«.frcsf:fi'-5.5.1998 and in this regard ihey were due of
Rs.5,E?)'9,Q?§9;1$\,' i'«éo.1 had issued a cmque dated 933998 for
aznourfof F§§.5§Q,G99i15 drawn on Canara Bank, Sangaqaet, Kola:
the'. sad cheque was prasenied to the Banker ef the
whisk was rammed with an erzéersement 'FUNDS
'V£f§:§$:UFFi;T3iENT'. Thereafzer the cempiaénani issued a ¥ega% notiw on
whieh was reeeiteed and acknmviedgaé by the accused. 3
This petition coming on for hearing this d_a y_. fine