Monday, 01, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sri Sathisha R vs M/S Reddys Chits Private Limited
2024 Latest Caselaw 18418 Kant

Citation : 2024 Latest Caselaw 18418 Kant
Judgement Date : 24 July, 2024

Karnataka High Court

Sri Sathisha R vs M/S Reddys Chits Private Limited on 24 July, 2024

Author: V Srishananda

Bench: V Srishananda

                                      -1-
                                                    NC: 2024:KHC:29270
                                                CRL.RP No. 178 of 2024
                                            C/W CRL.RP No. 197 of 2024



              IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                   DATED THIS THE 24TH DAY OF JULY, 2024

                                    BEFORE
                  THE HON'BLE MR JUSTICE V SRISHANANDA
               CRIMINAL REVISION PETITION NO. 178 OF 2024
                                      C/W
               CRIMINAL REVISION PETITION NO. 197 OF 2024


            IN CRL.RP NO.178/2024
            BETWEEN:

               SMT. SHAILAJA R.,
               AGED ABOUT 50 YEARS,
               W/O SRI. SATHISH R.,
               R/AT NO. 59/2,
               PILLION NURSERY,
               SIDDAPURA,
               JAYANAGAR IST BLOCK,
               BANGALORE 560 011

Digitally
signed by      FOR SOORYA,
MALATESH       REPRESENTED BY ITS PROPRIETOR,
KC
               SMT. SHAILAJA R.,
Location:
HIGH           AGED ABOUT 50 YEARS
COURT OF       W/O SRI. SATHISH R.,
KARNATAKA      R/AT NO. 59/2,
               PILLION NURSERY,
               SIDDAPURA,
               JAYANAGAR 1ST BLOCK,
               BANGALORE 560 011
                                                          ...PETITIONER
            (BY SMT. RAMYA S.C., ADVOCATE FOR
                SRI. JAYARAMU N.N., ADVOCATE)
                             -2-
                                           NC: 2024:KHC:29270
                                      CRL.RP No. 178 of 2024
                                  C/W CRL.RP No. 197 of 2024



AND:

      M/S REDDYS CHITS PRIVATE LIMITED,
      REGD. OFFICE AT NO. 85,
      SOUTH END ROAD,
      BASAVANAGUDI,
      BANGALORE 560 001,
      REPRESENTED BY ITS MANAGING
      DIRECTOR/FOREMAN,
      SRI. RAJEEV REDDY V.
                                                 ...RESPONDENT
(BY SRI. NANDISH KUMAR, ADVOCATE FOR
    SRI. RAGHAVENDRA C N., ADVOCATE)

       THIS CRL.RP IS FILED U/S. 397 R/W 401 OF CR.P.C
PRAYING TO SET ASIDE THE IMPUGNED JUDGMENT AND
ORDER DATED 11.01.2024 IN CRL.A.NO.25032/2022 PASSED
BY THE LXXII ADDL. CITY CIVIL AND SESSIONS JUDGE, MAYO
HALL, BANGALORE (CCH-73) CONFIRMING THE JUDGMENT
AND     ORDER    OF   CONVICTION         AND     SENTENCE    IN
C.C.NO.59393/2018 DATED 10.02.2022 PASSED BY THE XV
ADDL.    SMALL   CAUSES   JUDGE    AND    23RD    ADDL.   CHIEF
METROPOLITAN MAGISTRATE, MAYO HALL UNIT, BANGALORE
AND ALLOW THE CRIMINAL REVISION PETITION WITH COSTS
THROUGHOUT AND SUCH OTHER ORDER/S.

IN CRL.RP NO.197/2024
BETWEEN:

      SRI. SATHISHA R.,
      S/O SRI. RAMAMURTHY M.,
      AGED ABOUT 52 YEARS,
      R/A NO.59/2, PILLION NURSERY,
                             -3-
                                          NC: 2024:KHC:29270
                                      CRL.RP No. 178 of 2024
                                  C/W CRL.RP No. 197 of 2024



      SIDDAPURA, JAYANAGAR IST BLOCK,
      BANGALORE-560 011

      AMBIKA ENTERPRISES,
      REPRESENTED BY ITS PROPRIETOR,
      AGED ABOUT 52 YEARS,
      R/A NO.59/2, PILLION NURSERY,
      SIDDAPURA, JAYANAGAR IST BLOCK,
      BANGALORE-560 011
                                                  ...PETITIONER
(BY SMT. RAMYA S.C., ADVOCATE FOR
    SRI. JAYARAMU N.N., ADVOCATE)
AND:

      M/S REDDYS CHITS PRIVATE LIMITED,
      REGD. OFFICE AT NO. 85,
      SOUTH END ROAD,
      BASAVANAGUDI,
      BANGALORE 560 001,
      REPRESENTED BY ITS MANAGING
      DIRECTOR/FOREMAN,
      SRI. RAJEEV REDDY V.
                                                 ...RESPONDENT
(BY SRI. NANDISH KUMAR, ADVOCATE FOR
    SRI. RAGHAVENDRA C N., ADVOCATE)

       THIS CRL.RP IS FILED U/S. 397 R/W 401 OF CR.P.C
PRAYING TO SET ASIDE THE IMPUGNED JUDGMENT AND
ORDER DATED 11.01.2024 IN CRL.A.NO.25031/2022 PASSED
BY THE LXXII ADDL. CITY CIVIL AND SESSIONS JUDGE, MAYO
HALL, BANGALORE (CCH-73) CONFIRMING THE JUDGMENT
AND     ORDER    OF   CONVICTION       AND    SENTENCE     IN
C.C.NO.59382/2018 DATED 10.02.2022 PASSED BY THE XV
ADDL.    SMALL   CAUSES   JUDGE    AND   XXIII    ADDL.C.M.M.,
                               -4-
                                             NC: 2024:KHC:29270
                                        CRL.RP No. 178 of 2024
                                    C/W CRL.RP No. 197 of 2024



BENGALURU      AND   ALLOW        THIS   CRL.RP   WITH   COSTS
THROUGHOUT

     THESE PETITIONS, COMING ON FOR ADMISSION, THIS

DAY, ORDER WAS MADE THEREIN AS UNDER:

CORAM:     HON'BLE MR JUSTICE V SRISHANANDA


                        ORAL ORDER

(PER: HON'BLE MR JUSTICE V SRISHANANDA)

A joint memo filed which reads as under:

"The parties to both the case have at the intervention of well wishes have come forward to settle the above cases are hereby entering into this joint memo.

The appellant Smt. Shylaja. R. and Sathish. R under taken that they are liable to pay a sum of Rs.1,57,500/- and Rs.53,000/- to the respondent as full and final settlement".

2. In view of the joint memo, revision petition

stands disposed of.

3. After payment of entire amount as agreed in

the joint memo by the end of November-2024, the fine

amount ordered by the Trial Magistrate confirmed by the

NC: 2024:KHC:29270

First Appellate Court in a sum of Rs.5000/- in both the

cases stands set aside.

4. Further, if the amount is not paid, as agreed in

the joint memo, conviction order passed by the Trial

Magistrate confirmed by the First Appellate Court stands

automatically restored.

Sd/-

(V SRISHANANDA) JUDGE

LDC

 
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 : MAIMS

 
 
Latestlaws Newsletter