High Court Karnataka High Court

Sri Balajiyarn Traders By Its … vs Sri Balaji Yarn Traders By Its … on 2 April, 2009

Karnataka High Court
Sri Balajiyarn Traders By Its … vs Sri Balaji Yarn Traders By Its … on 2 April, 2009
Author: H.N.Nagamohan Das


1′ :’ a:Q :m8£;’fr£::_R”a._{*§’AM::.. NADU}

in THE HIGH coum’ or if is
CIRCUIT BENCH 4′
BATE!) THIS ms 2&9 my hr _
THE HOH’3LE M13, JUsfr1§$:e.;a’.~§_. N}s;G.a.iy:o}%AnI mm

CRL;R,P.Ho;309’1[“;3{}fl9
amt CR’L.R.P. Hos.2092[2€)09, fi093.ji3_C.£09, 299412009,
269512099, 2095;-:a£1c9,;’ za971.2969, 209812009,
2099/2oo9,:2mo/09., 2391/2oG9gk.2%1€ir2}2oo9, 2103/2009,
‘ ~ f 21Mi30®.

BE”i’W*g’ §g1~£–: jg

SR: BALAq:’:YAR:~E =;’ffE<2A},L"}§*3E%'3 " _

BY ITS ?':2:Q?::§%:'?Q:<–.. '– "

SURESH E»<:L§ivi.£=.R ' _ '
S;'i}A.§%¥.fiaE?$g%Y1i;E%?£x.8i1!§iE»€Y; MMGR,
Néfiifig, RAJ GEETH, <:m:z:;L NAGAR
A{v*E?PiN;%§.C££ENPALAi'2§'E91

PETETEOPEER
gcozvmxoxp

{B1§__S§§_ .i2.A§gSfiEKAR R GUJALLE, 323v.)

f*_.1*:§3:

‘ Size: –5aALAJ; 3532:»; ‘f’Rfi.§3E:RS

:3? {TS PARTNER *2: Raw: KUMAR

V. ._.s;mJ€3§, M52»: NAG.$.R, KAPPAGAL E5393}

BSLLARY
RElSP{:?I’*éDEN’T
{C5OMMON}

{By M; S L} BAS§iv.e’AE€Ad Aifii} J, EASAV&E1Ei%J, Fab’:/’$=}

§Li,««w’~«-

in)

THESE REVISION PETITIONS ARE FELEE)-*:Uf$” .393;(:3§ G.F

c:m>.c’ PRAYING ‘PO; 135215: NOTICE, CALL F9131’1:2.gca:>.::)f2*,. “éxggizoov,
47/2007, 43/2007, so/2oe;?*,..__ 5:/’:z0o’*:, 55;;/:2mV?, :f;3/;2_§’*z,
RESPECTIVELY, on THE r?:LE1…%4:3~§:”r1aE vEA:~3i; “frR1z2c:’::” ctoumtx,
BELLARY, MQDWYING AM) corwiééesyzme *1′-:~:g};Um:~.r£E:NT AND
ORDER DATED 2,1283? EN” *ci;g:”:.:a/i2’t3z*;’1, 33?/2001,
308/2691, 3%/2001, 13:2,f2.:;32, %i;b8v3}”2Q’O2′,~ $69/QGGQ, we/2092,
4723×2002, 4s5,z2oa2, 15sj:zc>e.’3{;v”:*i4 ,%~:;;r::’ois,,V 1:635/2:193, 17:3/2002,
REsP;:c’$1vELY,;:>w ‘:*;~;;~3″‘;e*z:;..§:”«0§<- f:'.E«1_E PR1," "<:;iv1:, wbrgg (JR.§N.}
85 JM¥'{Z1,, BELsLAl?§?,§.AND1._ALLG'9J *m~g7E;«;P"a.*I.I.Ti.ci~s AS PRAYED FOR.

j*§*§i?E*sAE§iiVf.§'§'i?;*i;:{§;*4s§' CG"I_§§fi'i§'$V(§ are my: ORDERS THIS
DAY, §fi«~:E: <,:o;:;'s::*zf_;s«:gi:;Vs:;; ma FQLLOWING:

"fannnn

; ' "T§1ese.Vp*efiVtidns fiieé against ccamman judgment dated

Cr1.v§'.'f5.Ng.3*9/2907 passed. by the Fast Track

mmiifying the juégment of cflnviciiicn and

sén__t€:1.:1§:::;':~ (3.C3.P§0.3{}'7j2001, 393/2091, 30912901,

;82j':.2!2_%;':2, 133;20G2, 46?/2&2, 472/2:302, #:2312992,

455;-*29G2, 234/2993; 355/2083, 1?:3/295:3, }'?ée–i2G{}3 and

' Hi?§j2G03.

C/iivw

2. The petitioners are the accuseé and;«~~r€$§}§>nfi;é.iz§ is:

the complaimant 33:1 3.1} the case:-3 befoztf: 1~’ia}’

respoixdent 516:! separate cases the-I’aa§§iu§5:V§i”Vf¢r ‘«thé.__

offence yunishable undgr _’ Seéiiigiii… §1>f ”
£3;1$t.r11.ments Act in respect (3,fw;,.q§T¢:i’s}’1{31::<v.)*ai3"._§fAc§'1e;ji§%§Vi§sued"E3?
the accused. T116 thé '§:fit31Ii§91:; avidenca
and pmuauncad the accused for
the czfience 138 sf N.§.Act and
sentsncecf – in each case ané out
of thfé <31' 'R:s:2':{)0,0{}0f ~ shail be paid is tbs
comfiiajfiflt under Section 35?(3) of Cr.P.C.
'f'he_ gggfleveé by the inaéequacy af sentence

"E¥§eV._i:¢.ir:;11 Petitiens before tha Rev:;$i0;1al Clourt.

' .» {L¥£3.€k:2jVthfiiijzpugned oificr, the revisionai Court modifieé the

" .0 i:'c:i«€:1' V é':ai':".' j$<%A§':a';E:eI1c:$ pawed by the tria} Caurt sentcncmg the

a- ‘or: paid 1:9 the cempiaéziant as

éémpfinsafifin 3115; in defauit, is sufiifi-1″ simpifi im;3ri3onm€:1t fez:

3 term Sf Six masmhs ix each (33%. Hsncfi, ‘Eh€S€ rsvisiezz

petitiarm are filfid by the acctzsefix

giw

3. The grisvancc 0f the accusci-:<:£ in '31;t.:s¢é' .pu:*-:':;ii;..ic:'r).;s is

iiisofar as sentencing to undergo simple i}CEIf.}"3}:i3C:I:i'i1';é1ZE'§Z" fgir

term of six months in each C3825"f)aff' fi}€3 "f'1I1b€?. VL

amount. The F1116 itnposed on <,::sf'i§1'<::–.AV;'V'V:'::':ssV-V:":*_;
is {W0 Ezaiihs ané above and iV:11..:§ 5tE~2'7a11}i:Ahis.pa3rvVA£if1§SV':fi;tié"2fineu1ii' ii
is ozziered that the ac;.«pay the fifiti ameum is j11s§. 331$

proper. ‘i’1ié}:*s2i_'{3rr:;, I §’m&'”:§1o justifsabie grouné. is interfcxre with

‘ ‘~ _ “£hé:. éa3:;fi§£c Eézgii a;1d”$€:fii.:&nC:;:5

Aécfiféifigly, thaw revisien petitifins are hereby

‘ V _ iiismissefl.

Sd/-.

Iudgé