High Court Karnataka High Court

Vaikunth vs Primary Co-Operative … on 26 March, 2008

Karnataka High Court
Vaikunth vs Primary Co-Operative … on 26 March, 2008
Author: C.R.Kumaraswamy
IN THE HIGH COURT OF K}-';RN.'-'.'I':".I'{A AT. BPJ*.'{}.¢J'A--.'-'}__.\E

DATED THIS THE 26TH DAYOF Mmérf 2603 Q d  

BEFORE  3 0 é %
THE HON'BLE MR.JUs1=Ig3E CR  A

CRIMINAL REVISION p,m~:oN 1$ro.«4o _.s_pf:F zoos

'I'\1".\f'l\'I"I'l"IfiTfilY.

D1111 !! QDJVS

S/Q Dcvappagfiharfid    _ 

Aged aI;:m1t..j47,   

  t    V

Mavinktrate, If--i1J.atkai'«Ta1u1:-.581 432

Uttara KaimadaVDisi:i*1ct.._ -- ...PETi'T'iON--'R

 gaysfiyfithsgszfi Bhat &

E3'. V a1u_.E1'$'.i'1fi,., ~i'1ii"S)

   ..... 

” PIfi1nfi’1’Y”CO~Op6IBfiVe Agriculture &
‘Ru1’3i–«1’gevé!.€)pfi1ent Bank Bua.

‘V Represcntéd by its present Manager

‘I…-.n.’I.._1
l..Ii.fl.l

“1’l’-mnmappa Narayan Naik
.A.ged;a.bQ1_1t 52 years

0 , _R/d”Mutta.1li, Bhatkal — 531 320

V’ , Ufiara Kannada Disfidct. …RESPONI)EN’I’

(By Srizvigneshwara S Shastri, Adv)

This Cr1.RP is filed under Section 397 Cr.PC
praying to set aside the judgment and arder cf ccnirictian

dated 13.10.2006 passed by the Sessions Judge, Fast
c/

. $5 ‘. ”

g . Ellfillh.-‘ . ‘

2-0

‘1 ‘r aek %m”r.aII, Uttara Kanzida, L “”~.-._1.r1fi§6a’i|

No.78] 2005 confirming the judgment jjco0nvict:ion«…

dated 12.07.2005 passed by _in_.vCCn

No.632/2001.

This (3rl.RP ceming on ‘fef’–orden”e”.l_ thi’*’ c”:”.’jr*,« the
Court made the following:-_ ‘ ‘

0. ti; 1;

Sri.Vigr1eshwa’1’a.’S ‘power on behalf’ ” ‘ of

the respondent

petitioner as well as
lea;med..A respondent have filed a joint
menie._ of the Negotiable Instrument

A.ct,..p1sé1e.r¢ad lfrritlm Section 320(3) of Cr.P.C. duly

“The petitioner] accused has paid

Athe entire cheque amount on

Criminal Appeal No.78/2005 dated
13.10.2006, confirming the conviction
passed in CC No.632/ 2001 on the file
of JMFC, Bhatkal dated 12.07.2005.

(/

niatter has been set

3

On receipt of the cheque A ”

t_ fat§t’l’§f.I lsficffiegnentv not
brought tetetheoneecegofottne Court.

As suc.hiitnci; Bhatkal has

.. t c _ accused into

it it is humbly
_ ” % prayed éince the matter has been

-V _:’sett1ed=_ and the responsible ofiioer of

fespondent bank, Bhatkal has issued a

,,,,…,certificate dated 19.03.2008, that the

4′

ed and it will

Under such condition this
Hon”b1e Court may be pleased to
release the petitioner/accused
forthwith from the judicial custody and
acquit the petitioner, in the ends of

44.. »

U

(/

4

3. This criminai Revision T’etition’ is

terms of the joint memo f’11ed..under V’l.V47_jof’;

Negotiable Instruments Act, ‘

320(3) of Cr.P.C.

Consequentl39i,._”‘fi*he « of coofiicfion dated

12.07.2005 on B11.s.a…|r….-1 1..- cc.

._ the offence punishable under Section 138

of the’.Ne’§:;otiab1e Instruments Act.

The fine amount of Rs.5,000/- deposited by the

petitioner shall be released in his “flavour.

Q

in any other cases.

required

authori , forthwith.

1..

e
.5.

d u
S 1..

mm

we