Karnataka High Court
Y Narayana Reddy vs Sri S A Muniyuppa on 9 October, 2009
IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIs THE 09"' DAY OF OCTOBER '2éIe9j% BEFORE THE IrION'BLE MR. JUSTICE HU'L[IVADI;C;T2Ai:\fIE'SHI CRIMINAL PETITION N*0;;;512 OFA:tAms= A BETWEEN: Y.Narayana Redd)./, S/0 Yella Raddy, Lakshminsagara Vi11age,__ T Neralur Post, Attibele Iizoblfi,' Bangalore Disi_irié':£i,'H~T' I . '- Presently re3Sid3;sg"aI"3£Tf%D.8.?--,.VF ' ' 10"' Cross, Nageridfa Blow; «- Ha1aunianth4an'ag2iIff . _ . A A' Banga10r\:_-560051'). A' (By §$ri.V.Vi§h'wr;I§:2I'th, Adv.) E" Sgit!'S'O'A.VI'Ri'fiVfl-.iy.%ip%a, S/0..44Avaia~ppa-, A Hosa Rdad (near Cemrai Jail), A Electronéé City Post, A. if ~ Bafigaiore. V ...PETITIONER ...RESPON DEN T =»!§*-2%: I\} This Criminal Petition is filed under Section 482 of Cr.P.C. praying to set aside the judgment and order of acquittal dt.i3.3.07 passed by the X11 Addl. CMM., Banga_1o»re in C.C.No. i260/06 by summoning the records and cond'oni'ng'tAhe delay if any in filing this appeal. « C" 5 . This Criminal Petition corning"on"for oprdersiipthis day, the Court rnade the following:-- LR R Petitioner has sou§_a_:l5t'l to:j_pset"'a.sidjertyhe order passed by the 12*" Addl. CMM,-rrfiangaloggiyp_iii..l'C.;.C';l\lo.1.260/O6 dated 13.3.07. A it " _ eornplaint has been filed by the petitioner against the respondentV'lifoz:.t::the offence under Section 138 of the Negotiable
Instruments Act. The learned Magistrate after recording sworn
yiistatelrnent of the petitioner and after issuance of notice, for non-
XV