Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sri K R Balaji vs Sri B Eshwara Chari
2022 Latest Caselaw 2692 Kant

Citation : 2022 Latest Caselaw 2692 Kant
Judgement Date : 17 February, 2022

Karnataka High Court
Sri K R Balaji vs Sri B Eshwara Chari on 17 February, 2022
Bench: Sreenivas Harish Kumar
 IN THE HIGH COURT OF KARNATAKA AT BENGALURU

   DATED THIS THE 17 T H DAY OF FEBRUARY, 2022

                             BEFORE

THE HON'BLE MR. JUSTICE SREENIVAS HARISH KUMAR

 CRIMINAL REVISION PETITION NO.52 OF 2017


BETWEEN:

Sri K.R.Balaji,
Son of B.N.Rang aiah Shetty,
Aged about 39 years,
R/at N.R.Extension,
Chintamani Town,

And Business Place at
Balaji Home Needs,
Near Zilla Panchayat Office,
Chintamani Town-563125.
Chikkab allapur District.
                                                        ...Petitioner
(By Sri N.Manjunatha, Advocate)

AND:

Sri B.Eshwara Chari,
Son of Brahmachari,
Aged about 36 years,
R/at No.44, Subb arayappa Compound ,
N.N.T.Road , Chintamani-563125.
                                                       ...Respondent
(By Sri K.S.Niveditha, Advocate for
    Sri Nag araj S. Jain, Advocate)

        This    Criminal   Revision    Petition   is    filed   under
Section 397 read with 401 of Cr.P.C., praying to set
aside     the    judgment    and      order   d ated    02.12.2016
                             :: 2 ::


passed by the II Additional District and Session Judge,
Chikkab allapura      (sitting        at     Chintamani)          in
Crl.A.No.14/2016      and   set   aside    the   judgment       and
sentence d ated 23.01.2016 p assed by the Prl. Civil
Judge and JMFC, Chintamani in C.C.No.648/2012 and
acquit the petitioner from all charges.


      This Criminal    Revision       Petition   coming    on    for
orders this d ay, the Court mad e the following:


                            ORDER

An application under section 147 of N.I.Act

signed by the petitioner and the respondent and

their respective counsel is filed for composition of

the offence under section 138 of N.I.Act. It is

stated that the matter has been settled between

the parties for a sum of Rs.2,00,000/- and that

the petitioner has paid Rs.60,000/- to the

respondent by way of cash and has no objection

for withdrawing Rs.1,40,000/- already deposited

by him in the trial court at Chintamani. Counsel

for the respondent who is present submits that she

has no objection for allowing this application.

:: 3 ::

2. In view of the settlement between the

parties, compounding is recorded. The judgments

of the trial court and the appellate court are set

aside. The petitioner is acquitted of the offence

under section 138 of N.I.Act.

The respondent is permitted to withdraw

Rs.1,40,000/- available in deposit in connection

with C.C.No.648/2012 in the court of Prl. Civil

Judge and JMFC, Chintamani.

Sd/-

JUDGE

sd

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter