IN arm: HIGH ccnzmr or rmmurrnxn, nmemons
nmmzn THIS 'THE 12" DAY or MARCH, 2:;§aT
BEFORE
THE HGN'BLE HR. JUSTICE n,3{nA1£}
taunt: 13 1:! 131- !;'i.fi'fifiT'Lffl V
5'15':-I: IL I': :5-E'lo'nLl"n..'auI"D .
NC! 1000 SERVICE _1t:jAL's' _
E. K H0_U'51_E 1u?c"'mi'1rot::f:»._M V _
vLmmmmmmi g>'= J-,
as-,:str:¢1aLo;9,,E_e5»5.:;p4:;
%%%% PETITIONER
s:"n§=-..::Sri':~.:r:mIsmA ms --Ac1v.;
wasas
-' ..II
f . u *1 B. F'.1IDRP.IPsH
I"~T':)_'"..2VIig5 S1-'c.RASWJ-'L'I'I-II NAIR-AF'.
11¢ 'rm i.?!I'|'|1'!u""hI'.'u 'I!F\Pl'I'1'fi"'|'I'l:'."P.F"'|'lT
.l'.1._'nI|'1-!~".|.£.u'."'.|.l'|n{1-H'£1.|i\ .l:u:\J..I:'.n.I.'H:n.'b..u.1
l3lJGAL.E3RE~40
. . nnspmmmw
(By 51:5. : C V NAGESH -*Ad'Ir.3
' WTLTTB l""'DT 1313 'l',"'1"'T','I'.','1'\ TTIU 'UH'? I'. 1lr\'I ('U 3 I" "V
BK +u haumu U19 wua unumnu um
-I--K3-ulna') '.mIK\~JauI¢ I1-I-3'!" II
THE HBWDCATE FOR THE PBTITIONER PRAYING THAT
THIS I'ION"'BLE COURT HE! BE SET' ASTITFE
'I'I-IE m DE' CONVICTION AND SENTENCE PJLSSEIJ
BE THE EWI E01311. C.1'I.M.; BANGALORE IN C-'.C.N0.
;L.aW,.;»«_--
»:0H§giatr0tg, Bangalore. in C.fi.N
3393032002 DT. 19 3.04 AND CDHFIRHMD IN
CRL.%.NG. 2?%!2DQfl~ "T 3=l2=2QD4 QB ZHE ELLE
03 III ADDL. C.C..; §:&.. BHNGELORE.
This petition naming on for. fififiiéaidn
this day, the court made the coast mfidé fine;
£a;lqwing;
The petitifi§fiF/afiflfiafid'au§&a_V§b00fi0
convicted for an offiangéfpun;sfifib10_u$dor Soc.
:1'
9 pay
5!!
13% 0f thfi H.I. %0t and 10 %afi%ensed
fine uf Esgifi,0$}G0§ff;$i0 §éEa0lt ta 'fifféf
5.3:. £0: Out of the
fin; am0ufiE}%3$§S;§0@§§Qf- is directed to be
pai§Au't0 Wf§ha 00reafiondsnt/camplainant as
g0mp§m0g:1oa%"0y 0;0;n order dated 19.3.2004
032+ = V.té1'1a 015" gal. Chief Metmpal
'1.
tan
.n..n
J ffifififi.
Hi!
0.34
Er fiha fiéid bide: of convictian and sentence has
10-E-I0.riV:QV.t:¢§$01firmed -by judgment dated 3.12.2004
' 0x'pgs0éd by the III Addl. city Civil 5 Seaainna
R0 ;0dge; Eann 0:0, SCH-Z5 in Grl.A.Nh.274!2004.
E. It in tha cage of the complainant that
the petitiorzarfaccused prczamising to allot: B,
»?'.;2eM,0,L..--.
3|"! \d\I\lIInI Incl II:-unnn':1uuw.-uni --..---.- _.-'-_, _ V
_ 'the bankers are marked as E:¢.P.5 to :.
site maauring some being an Develcpar and
Builder of sites, collected a. of
p.w.s,«.:~~:3,r.3r.nnn/- frcxn the respondent/com;§',1».¥§iQ4S".::.iVitV..
Psfifer .4.’:.Lle_u;:ti,_g money, he went _9_:1″‘~.posj[i:p”oni~ng
alléffuirnt raf the site an arse pg-eteszt or g.$’1:1-1.9;.
As the p-atitit:-nerfa,r:*.<:uae(i–.A "tfai1éd'. :t€;' 5115:
site. the reapondent!§§'c:gfplain&rit"*fieniéefifiéd fofi
return of the 'fiiiahharga of
the liability money thu
at it i k :;g_:*4?'£:;:{it;1j1:s:?ad =i 'thfiéa cheque as dated
1"!
-3′ “‘ ,
21.3.2092 :.’_rE”v:.r g;”{a’i;1,5’3,flGfl!”. Cheqnae wated.
22.a§§..2§j_A02.j’V_fq;E”VRa:;1:;%50,§.§Vfifi.f- axaxi. another c’:hI’i””11i’a
ciaate}:i__2’3.3..fi€3’f}2p»’f:’s§i:’.ai aum of Rs.2.£}0,000/-. on
tlfm maEfi:ity.v”‘ of said nzhquas-Ex.1?.2 to 4,
. 3:§It1éz” Awé:§ pzééiénted fox: ancashment. But, they
V»>:;aa;t.-vé”~._i:ét=._rhec:I. with bankers endorsement as
“-7’._in$’uf.fii§:::i:§:”‘u: f 151$”. The ewzceemnt issued.
is the debit slip. After return at the
cheques, notice was given to the
pa-titianarlaccusad through R.P.A.I}. Ex.P.9 is
A I-r-‘.’L.r_:h has been produced,
-ur ww-p _
tha amknmlefifimen
2 Q9 LLGlfllL…..
3|; Inpvpénn rs – ——- –__ -.–___,_,”__ 4-; 44, ,
to establish the service of notice to the
pa1;it:i.-zranezr accused. Ex.P.1{3 in the ngstdice.
Tb.-are was rm corrrplianca of the
the :;r;>t,:.ia:.a_. o complaint as_V__dg.¢i:i{st’4
filed.
3. The ..§x-dmiiiad xumfil
and gm: I.;fi:§:l:;3.I{..’E.€..!Vd’::…a;VI.”.¥”«;.’:tLIflBI11:fl’El-I..P.1
to urged by the
Fatit–i«¢fi§§’/ than is no valid
ga;:;:_ic’:a “acknowledgement produced
dc.-aas neceipt 111.1._r’f.LL1-Iili’ as
_.x_
v_:si:,c11_” the “z’:mi;_:;qw1edgemr|ant 125.5-BB no afitanlifiu
‘1″‘s.uaanx~ctV.i.’z::§s..r’r.:-f notice. This contention at the
“.x.p:.étd.t1%i-b.n§a=..-fi.faccused is far-fetchad. The
dddia-.33″ an the acknowledgment reveals that it
” 11e_a;gv”‘1:»ean. forwaxded 1:-:3 the gatitioner whare he
rasidsa-3. The signature gpears ta he by one 9.
Qt
the maj or family membe :3 of th
pm: it :i. one 1:! accused. As ‘such are mica W1]. 1 have
to he: held to be proved. The existing
fl..0J.t-/LDL/Ll’L-
Us! up’-rwurums :¢ gum.-..-.-….._.. ..–__–_,;_,.-;___ _4 44 44″ A
“‘nTob£ain. ‘no objection cextificatea’ from
liability is not in dispute. Issuance at
chsquw towaxda discharge of liability ifixalao
not in dispute. Thu prasantatian,g£ufi$a§uo
and bounce of the cheques on preggututieuawifig”,
bankara anflazaements has heeu’uL;yV@gt,hliQh§d –
by’ tha cnmp1ainant.’._ Eu “a”fih._Qtfie’ éaurtsL
bulow were justifieu’ in hdlflinfi tfiut thu
pntitianarfaccuaudt is gu;ify_ of afi offlance
puniahahle undex Sufi. 13$ ¢f”uhuflN.I. Act.
if Hfi#§véfgué$.:uga$ds the sentence; thg
learned Vfiaufiaél afar uéha patition9rf’*eusaa
aubmittad’th£t»heufij%h a bonafids intentiun of
a;zv;n§°_.ou& °-uitas after purchase of
. ‘. &§ri¢ulturai”‘iunded “” properties had formed
seuiaty. gut hgwavar, he could not succeed in
thauvaufiura, siuma he was nut in a geaiti-” ta
‘.vurimua autharitias and conversion ordars fram
E varieua .wuthnzities in time. .As the venture
failed, he became liahia to pay to several
garsena who h_- paid mauqg for allotment o£
sites and he has been settling the liabilitias
mm after the rather and he is in 1-I;i.1:»;§:’£:.<:ial
distrmew, he has no sufficient
[CL
lb'
inc;-.11 rg-rs the
-‘nan he has “-‘raad” ciwnsitéd ‘7 a_ ‘*.$=…..1″?:”h Gr
12.5.5, :m,n::u3o/’- whirzh has hé:azi’V.nace’ivfevd”hgfltheyn
rempc>rmiant/curaplainantivnnd _ seé}:a””‘n17enfli3ant View
sh-:3uJ..:.i has taken es-antiéncxaa.
.5. Taking the aver all
dircura:§.tsi;n V156 an; Harica . the fol lowing orzder:
___…;–u-n.
The raviai-an petition is partly
Vf=”‘i’he order: of conviction of the
p4§’ati’t.Vin-nirmr fax: an offanc-a puznishabla under:
2 ‘n252s::tiu::.n 133 {sf the N.I. Act is continued.
E-:.’fi’-‘.#%’-.-‘$1″, in lieu at the sentence imge
nd –
“‘-I
C)
*3
directed him to pay fine of Tm.1fi,fifi,Gfi
The p-estitioner is antenna tr: pay a fine of
Ra.B,C=0,t2IDW–, in default tn suffer S.I. for a
M2c.mu3.»~—–
iahi lity anti in. .. ‘ :.A.;:&t4ea”a’n1’;Vi
pariad afi ona year. The fine amount shall be
depeaited within thxee weeks fzam tnd&§, on
racavary af the fine amount, the aama §fi§ii by
paid to tha reapondantfccm1ainany3 j% “%
Psg*