Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

R Amarnath vs L Prakash
2025 Latest Caselaw 4031 Kant

Citation : 2025 Latest Caselaw 4031 Kant
Judgement Date : 17 February, 2025

Karnataka High Court

R Amarnath vs L Prakash on 17 February, 2025

Author: H.P.Sandesh
Bench: H.P.Sandesh
                                               -1-
                                                              NC: 2025:KHC:6897
                                                         CRL.RP No. 769 of 2022
                                                     C/W CRL.RP No. 773 of 2022
                                                         CRL.RP No. 776 of 2022


                        IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                          DATED THIS THE 17TH DAY OF FEBRUARY, 2025

                                             BEFORE

                             THE HON'BLE MR JUSTICE H.P.SANDESH

                         CRIMINAL REVISION PETITION NO. 769 OF 2022
                                           C/W
                         CRIMINAL REVISION PETITION NO. 773 OF 2022
                         CRIMINAL REVISION PETITION NO. 776 OF 2022

                   IN CRL.RP No. 769/2022:

                   BETWEEN:

                   1.    R. AMARNATHA
                         S/O RAMAKRISHNAPPA
                         AGED ABOUT 41 YEARS
                         RESIDING AT NO.34,
                         VENKATAGIRI KOTE
                         DEVANAHALLI TALUK
                         BENGALURU RURAL DISTRICT
                         PIN CODE: 562 110.
                                                                   ...PETITIONER
Digitally signed
by DEVIKA M                    (BY SRI. RANGANATHA R., ADVOCATE)
Location: HIGH     AND:
COURT OF
KARNATAKA          1.    L. PRAKASH
                         S/O C. LAKSHMAIAH
                         AGED ABOUT 58 YEARS
                         R/AT "SRI KRISHNA NILAYA"
                         NO.64, 8TH MAIN ROAD, G.M.PALYA
                         NEW THIPPASANDRA POST
                         BENGALURU-560 075.
                                                                 ...RESPONDENT

                             (BY SRI. V.J.NARAYAN KUMAR, ADVOCATE)
                            -2-
                                          NC: 2025:KHC:6897
                                     CRL.RP No. 769 of 2022
                                 C/W CRL.RP No. 773 of 2022
                                     CRL.RP No. 776 of 2022


     THIS CRL.RP IS FILED UNDER SECTION 397 R/W 401 OF
CR.P.C PRAYING TO SET ASIDE THE JUDGMENT OF
CONVICTION AND SENTENCE DATED 03.09.2019 PASSED BY
THE    LEARNED    LVIII   ADDL.  CHIEF   METROPOLITAN
MAGISTRATE, MAYO HALL UNIT AT BENGALURU (ACMM-58) IN
C.C.NO.55338/2015 AND JUDGMENT AND ORDER DATED
10.02.2022 PASSED BY THE HON'BLE LXXIV ADDL. CITY CIVIL
AND SESSIONS JUDGE, MAYO HALL UNIT AT BENGALURU
(CCH-75) IN THE CRIMINAL APPEAL NO.25287/2019.

IN CRL.RP NO. 773/2022:

BETWEEN:

1.   R. AMARNATH
     S/O RAMAKRISHNAPPA
     AGED ABOUT 41 YEARS
     RESIDING AT NO.34,
     VENKATAGIRI KOTE,
     DEVANAHALLI TALUK
     BENGALURU RURAL DISTRICT
     PIN CODE: 562 110.
                                           ...PETITIONER

          (BY SRI. RANGANATHA R., ADVOCATE)
AND:

1.   L. PRAKASH
     S/O C. LAKSHMAIAH
     AGED ABOUT 58 YEARS
     R/AT "SRI KRISHNA NILAYA"
     NO. 64, 8TH MAIN ROAD, G.M.PALYA
     NEW THIPPASANDRA POST,
     BENGALURU- 560 075.
                                         ...RESPONDENT

        (BY SRI. V.J.NARAYAN KUMAR, ADVOCATE)

   THIS CRL.RP IS FILED UNDER SECTION 397 R/W 401
OF CR.P.C PRAYING TO SET ASIDE THE JUDGMENT OF
CONVICTION AND SENTENCE DATED 03.09.2019 PASSED
BY THE LEARNED LVIII ACMM, MAYOHALL UNIT,
                            -3-
                                          NC: 2025:KHC:6897
                                     CRL.RP No. 769 of 2022
                                 C/W CRL.RP No. 773 of 2022
                                     CRL.RP No. 776 of 2022


BANGALORE IN C.C.NO.51569/2019 AND JUDGMENT AND
ORDER DATED 10.02.2022 PASSED BY THE LXXIV ADDL.
CITY CIVIL AND SESSIONS JUDGE, MAYOHALL UNIT,
BANGLAORE (CCH-75) IN CRL.A.NO.25288/2019.

IN CRL.RP NO. 776/2022:

BETWEEN:

1.   R. AMARNATH
     S/O RAMAKRISHNAPPA
     AGED ABOUT 41 YEARS
     REISIDNG AT NO.34
     VENKATAGIRI KOTE
     DEVANAHALLI TALUK
     BENGALURU RURAL DISTRICT
     PIN CODE: 562 110.
                                           ...PETITIONER
          (BY SRI. RANGANATHA R., ADVOCATE)
AND:

1.   L. PRAKASH
     S/O C. LAKSHMAIAH
     AGED ABOUT 58 YEARS
     R/AT "SRI KRISHNA NILAYA"
     NO.64, 8TH MAIN ROAD, G.M.PALYA
     NEW THIPPASANDRA POST
     BENGALURU-560 075.
                                         ...RESPONDENT
        (BY SRI. V.J.NARAYAN KUMAR, ADVOCATE)

    THIS CRL.RP IS FILED UNDER SECTION 397 R/W 401
OF CR.P.C PRAYING TO SET ASIDE THE JUDGMENT OF
CONVICTION AND SENTENCE DATED 03.09.2019 PASSED
BY THE LVIII ADDL.C.M.M., MAYO HALL UNIT, BENGALURU
(ACMM-58) IN C.C.NO.55339/2015 AND JUDGMENT AND
ORDER DATED 10.02.2022 PASSED BY THE LXXIV
ADDITIONAL CITY CIVIL AND SESSIONS JUDGE, MAYO
HALL      UNIT,      BENGALURU       (CCH-75)    IN
CRL.A.NO.25286/2019.
                                 -4-
                                               NC: 2025:KHC:6897
                                          CRL.RP No. 769 of 2022
                                      C/W CRL.RP No. 773 of 2022
                                          CRL.RP No. 776 of 2022


    THESE PETITIONS COMING ON FOR ORDERS THIS DAY,
ORDER WAS MADE THEREIN AS UNDER:

CORAM:     HON'BLE MR. JUSTICE H.P.SANDESH

                          ORAL ORDER

The office has raised the objection that verifying affidavit

of the petitioner is not filed and now, the petitioner has filed

the verifying affidavit before this Court.

2. The parties and their respective counsels are

present before the Court and admit that they have settled the

matter for an amount of Rs.6,02,000/- each towards full and

final settlement to be payable in favour of the respondent and

the said amount has already been deposited before the Trial

Court, in terms of the order passed by this Court, while

suspending sentence.

3. In view of the reasons assigned in the application-

I.A.No.1/2025 filed in each of these petitions under Section 320

Cr.P.C. read with Section 147 of N.I. Act, the matters are

compromised and the petitioner is permitted to compound the

offence by allowing the application-I.A.No.1/2025 filed in each

of these petitions. Consequently, the revision petitioner is

acquitted for the offence punishable under Section 138 of N.I.

NC: 2025:KHC:6897

Act. The Trial Court, while disposing of C.C.Nos.55338/2015,

51569/2019 and 55339/2015 imposed fine of Rs.5,000/- each

to be paid to the State. Now, learned counsel for the petitioner

undertakes to deposit Rs.5,000/- each in all the cases within

one week from today and the counsel is directed to produce the

receipt before the Registry within a period of ten days from

today. If the amount of Rs.5,000/- each in all the cases are not

deposited and receipt is not produced, list these matters on

28.02.2025. If receipt is produced in the Registry, no need to

list the cases.

Accordingly, the criminal revision petitions stand disposed

of in view of compromise.

Sd/-

(H.P.SANDESH) JUDGE

ST

 
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