High Court Karnataka High Court

Acme Homes Pvt Ltd vs Shree Gajanan Urban Co Op Credit … on 3 November, 2008

Karnataka High Court
Acme Homes Pvt Ltd vs Shree Gajanan Urban Co Op Credit … on 3 November, 2008
Author: Arali Nagaraj
_,A Afifi;v 

In was HIGH can? or KARHAm3fiA;e e""

cxncuxw BENCH Aewnsanfihpefle"

namnn wars was 3"'nmx as fidegfifik 2ao§>fi"e


was HON'BL3 ea. Juseic%'AaALI'nAaAkAJ
cRL.fi~ke{xz2$1°22Q§a_

BETWEEN: .

ACME HomeekE?§;Ltfl;;*_ _ u "" H
By its Managinq*Directer¢ e
Sri Pandurahg,§haneham«Ankdlekar
Age:§Maj¢f};_ae, g a_ _;
R/o.'Hubli. Lf_ e 4""§ mPetitioner.

(By sri}.$urésh79'Hededagaddi, Adv.)

'Sh§ee_Gajahan Urban Co.operatiVe

7 Credit Scciety Ltd.,

Walvekargalli,
Hubli,-~_)
Repreeented by its Manager,

'*»e:r1sh*Kubsad, Hubli. mRespondent.

” This Criminal Petition is filed under

R”=__§eetion 482 of Cr.P.C. praying to quash the

entire proceedings pending before the learned
JMFCwII Court, Hubli in CC.No.l2/O8
{P.C.No.-426/O7) .

‘_________g””‘r”\.—-.,,…

This Criminai Petition oomingwrosiefcr
orders this daygthe Court made the fo1lowinqL:~

The petitioner herein; wfio is the geeuseefi
in PC 140.426/2007 »»- cc’_’2&:g;;.:£é/v.:’:c;o,8_
of the learned JMFC _iia Court} tfigbfi, has
sought for quashigo of the eetire proceedings

in the said case._~”-e*V

0-4″.” ,._p—‘5′

passes l_”I’.11itiV§*1E3%«,__§5aic3_f”P.C.’NCJ.428/07 ;(cc.:~so.12/o8;Q
came to be registered and process came to be

issged against the petitioner ~ accused for

tithe oéfesce punishable under Section 138 of

A “the 1*%:Iv”i’z”«.§~;_1;

.:

‘ SD Though this case is listed today for

Affoefieeéegge with the office objections, having

(—…r\»””’

‘i regard? to the nature of the order impugned

E herein and the reliefs sought for, arguments

,….§”*—x,—

3 =,
of the learned counsel for the petitioner he

~. .3-.(‘«.-‘-*-9

heard on merits. ‘ ‘

4. On careful reading of the order datéduu
15.12.2007, issuing process’ against 7;5is_
petitioner M accusedicforj ‘the h,bffenoe*c
punishable under Section $38 of “the hi Act,
it is seen that the respondentecomplainant, by

making averments in the betition and also by

stating “int his _sworn _statement, has prima
facie established that there was an existing

debt payable :5 hid by the accused therein and

“‘e:hie.fe:f5)reA, inivvdischarge of the said debt, he

“_issued,the_cheque in question which, on being

presented to the Bank came to be bounced for

‘n,insufficiency* of funds and that thereafter,

“*ithef complainant got issued to the accused

‘=i”: statutory notice and despite receipt of the

same, he did not give any’ reply’ to it and
therefore, he filed the said complaint. Thus,

t’___””\a-*’\–5.-v”

it is quite clears that the iearnefih:J$ECg&

applying his judicious mind to thekaverfiehtsui.

in the said complaint and iaiso Vtheguswroh

statement of the cemplainant, Tpassad’ftheRL

impugned order issuing §56eesses_ageiust him.

5. Sri Sures~haj.P.,i.ff1iIu<Eietiaég–a;idi, learned
counsel for the petitienerisiateused, placing

his reliafiee en the extract ef the account of

the: setitienéf dwithiithe Bank vehemently
contehded that the ascount came to be closed

on.el8jl.2QQe_:and the amount for' whichfixfithe

g,, I

'a*- cheéue, was 'issued was already' paid by the

°_ea¢euega§7bst, the comlainant filed the said

cqeplaihtfleniy with an intention to harass the

in petitiener ~ accused. This submission amounts

ie_tQ defence of the accused and the petitioner —

it __§acc:1.:sed will be at liberty to take all the

pleas available to him under law at the

appropriate stage of 'the trial of the said
(v—-..I'\.—/'"'\.z"

case but not at this stage of issuing eiecess
based on the averments of the cmmfi1aifif afide,

the sworn statement of the*b0mp;ainefitg :*e’H

6. Therefore, I am gt fihe consideted View >
that the present petifiph. is -ziablée to be
dismissed. HenceQ~the5seme,3:; dismissed as

V’ g ‘A ‘ ….. .. V