-;_
EN THE HiGH comm' or KARNATAKA A3' 3ANGALORE
DATED T'HiS THE 4TH mo; OF' JUNE 2099
BEFORE & "
THE HOBVBLE MRJUSTICE sU8HA'$§{'v:"§é:..A;:;; V'
cmnexgggg, ggrrrrogg "
BE'f'WEE§\I: " .. ~ "
Yeihanka Merchants,
Finance Co.
Bypass, B.B.Road,
Yelhanka,
Banga10r€-- 560 064
Rep. by its Manager amt} j' _
G.P.A. Holder '
'W/o.Garudajg::pa";..__ .' .. PETITIONER
(BY S1i.l\%;'S'i*ix1if'§93S: :39:
S11 M. R.'Sh.aahid'h2t-;r,_ -.
AND:
Srikanth IAnaI1iVda1:f V "
V. S] 0._!vi}=.1d§a<:a Rat) "iriamxiar,
Aggdicgabdmg --4E§~years
4, s;:n%ae_m_¢ights,
Asp¢n C3.ar~:E¢ei1,V'?-Eeliazace oflice,
Hesa2~aghai€2g--.R§:ad,
Banggiorg-. . _ ,. RESPONDENT
#k
= T'hi$ Crimina} Petificsn is fileéi unéer Section 482 of C2191).
. p:£ayi;rig to set aside the order datsd: 6.11.2200? passed by the Xli
Adf:11.Chief Metrzzspolitan Magistrate at Bangaiore 113
T " P.'{:.R.No.8{::3;200é and restore the mmc.
'f'his Pefifion ceming on for admission this day, the Ccaurt
made the follawéng:
'}
...4_..
O R D E R
Petitioner is the ooatzplainant before the learned Magistrate.
He had flied a complaint for an offence pumlshabic un(ie’:>Section
138 of the Nzagotiablo Instruments Act. H .
2. It appears that, there was a ciclay in
in this regaltl, he had flied an a;:§.1’V:>>HV(:»z%:§A1:io.v:1′.”.fo:’A AV
delay. However, petitionor »re_:maiAhu’cAd “«..o.bse’B f.”_A.of1 A
27.3.2007, 10.4.2007. 14,”3;2oo*;-*o 11.29%
Noticing tho lapse on t;?:i’e._;JaI’towAo’f showing no
intérost in pmsccuting Magistrate had no
option excegat to diaslnissigthej h V
“the: petibloner though submits
various gtomnds for__ré1fiaioing absent, bui none of the gjmuncis
< «However, taking into consideration that
"caosr:._V;i'r:gs:fVc'.J$.:%"t:s_ dishonour of cheque Worth of Rs.3,56,39{)/ – in
my o§3iI1io12;."Lj<m §: more chance could be gfalltftd.
"A<:;uc:orfi1ingly, the petition is allowod. The order dated
V' 'Lv.jof5I%1'T1';«;2oo7 passed by the X1; Addi.C,!vi.M., Bangalore in
' f5';§§.'fé.No.8G3/2906 is set aside subject to petitioner fie};-rositixzg
New 01* Rs.5,(}{}()/— before the State Legai Services Authority.
Leaznod Magisflatez is; directed' to take up the matter from the
stage of dismissal of the conm1a:i111:. If the nefifioner makes two
.n-'-
ctmsecuirivc defaults, the Magistmte is at liberty to dismiss thfi
complaint.
1 I _
KNM/~