High Court Karnataka High Court

Sri Surendra Shetty vs M/S Pancham Disttillery … on 12 January, 2009

Karnataka High Court
Sri Surendra Shetty vs M/S Pancham Disttillery … on 12 January, 2009
Author: Jawad Rahim


..n….n.n..n unwwxi muum ur nnnwnamwa WNWW muum UP wwmmzmm Wfifl Kifififlfi? 0!’ KARNAVAKA HIGM 4

THIS cmnnw. REVISION PETITION coM1us%T%%omk
ma ADMISSION mrs cm, me count MAp§» n§;–g R

FOi.i.OWI¥¢G:

rm convicted accused .is;.___En réyifiinn :a:g’ adi::sf; the V%

judgmcnt in Cr|.A.Na.1651206?-fij:znVV_ tfid the
Sessions Judge. rm, 15.11.2907
confirming the jt;;igma:jtV_v:paasf§§!f.:L ; 3o.115;2co¢
dated 13.7.2(3{3__}””:a:?§ jitiiiakkafific, Moodhidri,
convicting ffig for the offence
pun image or the Negotiam
InstmmafvfAtfi.VV:A:f Act’).

_ ifliéfiad for admissian.

‘A ‘1V;ILd;1-aitted.

4′ = consent cf panics, the mattaar is taken up for
h “*«1f:i r3a_l5dispoaa!.

S. The mntextual facts are the respondant sought
prosecutian of the patitianer for the offence punishable

ow;

hH”‘%4″”&’\ fi.it£2″%.I£Ll Wkkwfiwm

Ill ‘W «WWW W ,. WW W wwmm Ma” mmmmmiwmn mafia’?! QTQUKY Q? K13’@XNA’¥’AKA MGM cmm? 0? %&@WA”%”fl§€& Wfififli

Aw: Court has taken a view that,
Court by Fbwar of Attorney holder is not
The Apex Cw:-t furl.-bar held that Sagtfon .261′ Fhwgr’ ‘*
afxflttrarnay act cannot averride
mama, which ruquines: that an ~ be.% %

done bya party-:’:r-person. the
apptaraace of any ‘a:’ :t new
campfiance wt}: !t__lf a appears
for him. It party can an
permitted Chev.-ptmr XVI of
the issua summons or
warrant “the encased. Section 205

of the 59¢’: é’he,.r}§wérs ‘:f§E: Magtktmte to dispense mil:

fag’ p’;a§§a;iaf’a.t;en{iéiiéév of the accused, and penmt him

£&:L.’1_apg_’:’é’sr: .’£2;;§r.i§}:§.,vz§’.;Eader’ ‘If he sees reasans to do so.

AA 9. ‘i”.!*p é said decision is cortainiy not appiicablo to

A and circumstances of the cam. What the Apex
. has dealt in this dacision is with reference to than
?v””*»»..4’Eiaquirament that the accused shall appear in person: in

V cwrt uniass indicated otherwise. Nowhara in the said

decision the Apex Court has held the Power of Attorney

&_{‘/

flfimfl gwflfimhifinfi %f”MWefl’M.mPmm.&m.mJe mm. «mm

Wmwmamum wawm wwum wr WMMWMWWKA MGM QWUKY KW §{ARM&?A%A Wflfl mm? Q? mmamm MEQH 4

cannot inmate act-son under Section 138 of ten

is naticaed in yet another decisiaa, five Apex Ca_::ti;§’i*lf
can cf smnmmn rmnarce A:vn»%;4vv£.§s*r:.!£%a§L1?S[ 4
sure or AAWRRA rmntsu snip

$00 531. has specifically the .

ambit of Suction 142 of the raiatfiigfbovfgaction
undor Section 138 of th§g._”E!.I .A Apux Court has
considered the isggxe, whicii’§h.ri.$:u;s;sV}iri”‘tfiié’i._ai§se in detai!
andhas cieariy a§”Fa!§ows;

“‘ The Oourt lzhat
wh:m’r#”t:’za: canaem, the
magma» cmik%:a¢%’%T.wped my by me
prapffe£&r% a? camera and not
by .a ;§6w er~V’vaf”‘-aifarney hafler 4:)’ the
_ piapgfieegr, ;§’na–::.»aund. It is an: In dxspute
» ‘!5f_3§3′. as power cfattarney has been
.53 Atmakuri Sankara Run, as
of M/ashankar Finance &
Invafitarnénts in favour cf flmmada
V. ” aqtyéharaylna and the same was produced
” wing’ wmfi the compiaint. The description 9!
the complaint .95 as under;

‘M/5. Sbankrappa :%ance and
Iravuwmmtzs (a proprietary concern of
$n:Atmak;mf fiankara Ran, 3/aniata
sri.A..B.Rama Hurth)-*1. Hindu, eyed

69>

5€H”‘W””%”””9s L.§€’%M.Js wfllwiwnxmnmnz

imhmm mfiié i

Q
§’3i=
%
$
@
§§
x
Q
X
a
Q
2
§
fin
§
§
3
33
a3
E
§
E
§
a
5
§
g
§
3
3
3
3
3
§
§
5
5
E
E

to salvage anything despite dworough cmss~uxam§n§:iii§n_

of any materials which fortifies his defence.
evidence is clear and clinching ha estiibiish the» Far’
the afienca punishable under fiviifthis

musty, the Trial Court has -¢;pravrit::§’& kmnii;:§u%%kk%%ti:§ %

Appoiiatn Court has ccmfimaed ag_vm¢’.”– than
petition is mjacted. it i

12. At ti’§:isi’A’:.$i’i.?’*_!9’§*:}i iu3i_5’a:i:?rvii.i:ii’*~-tistuaisei for the
petiticmr imposed upon
the Ha submits that
undoubteiim the’a¢tii§#ti”-:i§”‘!ihbio to pay thin amount in

relation –t;:}Ahisa’4ixuis;i:1:sibs .’anti:ti1eriefora a lenient View may

Siiizh iaiviéijiiest is opposed by the learned

déuh5ii’i’V*iria}_;apondent. It is net in dispute that the

cor§piai’inah.z’§:i:d; the accused had businem transactien
Aquino.’ éiimatinie arid it appears this is that aeniy one

in which the accused has fellsn in arrows of
‘ cf amount towards his purchase. Thus, Hie

VV’R”»..ifaii’d8l’ regariiing samba:-ice of imprisonment is not

desira bla. Consequently, the ardar directing the accused

to undergo imprisonment fur a period of six rnonths is

Og{‘>/

hM””‘N'”‘W\ l..i§#mM.: wmm.nwaiu.,..tm

. W wwwma mam wmmmmwmmm wmw mwwm CW mmmmm §%§*E55§”% fl€¥U%T WW %fi%Mfl?fl%fie. Wfififl Q

sates-ids. As regards tr» order regarding
fine of Rs.2.«50,!IJOf- it £5 ccmfirmad with
wwence cf thrae nwnuws simple £mpf§sann:ani:.v* u

rnanths ts-ne is embed to deposit H

§W}i.”‘§*?e WM?” w’wwMur’mwwms. am. V¢”¢.3t