High Court Karnataka High Court

Smt Jyoti Khanna vs Sri A G Shivanna on 15 January, 2009

Karnataka High Court
Smt Jyoti Khanna vs Sri A G Shivanna on 15 January, 2009
Author: N.Kumar
 

:_ ; '-- -.
, $5.12.».

113 THE HIGH comer ore xmzxasraxvm AT   _

Dated this the 15"' day of '4   

BEFORE 
THE HOIPBLE ma. méfrzcs ii Ema   
Writ Petitiztxn No'; '193'?_8 '§§f:2{Ti{}T; (€}M~R.EVS) 

BETWEEN;  H
Smt,Jy'ofi Khaflflfi   2:   _ 

Wfo Shri       .

Aged 35 yttaxsi  V.  » ' '

Gee: T401198 Wifréx.   V " _ '

R/0 rm. :2;  N3;=g<e:an._"

Delhi 110 3:34 _ ' .   ...Pet:itioner

 {'35:  R B~.V:)€$i1pande, Advocate)

:    $14: A  Cé:Si$.ieai1na
' ._ S19 
Aged 4.0 W38
CI.¥cc: Nutkfuown
, R/o..H  Shivananjc G01-vtia
 AA  Fixzaor, Teachers Colcmy
' » Maddur Tawn
"  'Maigxdya District

V.   '§Sri Despak Kharma

 S/Cr T N Khanna
Aged 4} 3:62:12;

Gan: R11s:inesas 



 

  mswndmt has filed a petition for divomx: in the F amiiy Court

15/,'

Rio B437, Pushpanjali Enclave
Pitampura

Dc1hi-3-4  Rcsp.a§:;g:;::$; ~ _  " 
(By sn' H C Shivaramu, aavmagef foi-JT;2'::.;'  *    7

Resp..No..:'o94 £I?CR~«..No.83/2007} vidc

A11nex11m~D at the earh'est."u »
This Writ Pmifion  .f0:zf  heazing in
'B' Group this day, 41213;:->_~ Court 1_a;=ade't.hé .fo}IQ§5zing:

    :,m;..n ;
The for writ of ccfiioiari for

(washing théfi pending on the file of the

Ieamed»  C}J$1:&ud$;¢ (Jr D11) 85 JMFCI at Maddur in CC

:'V'.B{{§;:I9S§;4;2¥f};i?;f7  N033/2097) produocd at Annexum-9 and

  to array respondent No.2 as accused in

A” V ‘ the iniercst git’

* The amend respondent is the husband of the
n -fiéfrlflginer, There appears to be matnm’ oniai dispute betwaen

petitioner and the second Iespbndcnt. The second

the criminal prooeedings on the basis of the said legal _

vitiated and therefore the entire proceedings

He also submits that in the event fine 3 ‘inunoff

accepted, the learned Magistxnte is ‘in be io

cnglizizanoe against the second mspondent and_;iS::.:ie Summons.


4. I do not  VA   of these
contentions. In V  xyvthe Apex Court,
what has been    should be oonstmed

strictly. pIeoe£.i:e:uat’Whei’efor is service of notice.
It is one may not only represent

the unpaid aznountVVV’1_1nde1′. §heque but aiso other incidental

vexpensen’ Iike ooSi:5;.._nnd fnterests, but the name wouid not

“notice would be vague and capable of two

notice without specifying as to What was

2 ‘fi:1e Aunder the dishonoured eheque would not

” ‘gnzheerve fequirenient of law. The respondent No.1 was not

–11f§:;on to pay the anrzount which was payable under the

n issued by him. The amount which is (railed upon to

was the outstanding amounts of bills of Rs.8,?2,409/–.

ks}?/’ ‘