High Court Karnataka High Court

Mr Somashekarappa B M vs M/S Housing Development Finance … on 4 August, 2008

Karnataka High Court
Mr Somashekarappa B M vs M/S Housing Development Finance … on 4 August, 2008
Author: Mohan Shantanagoudar
IN THE HIGH COURT OF KARNATAKA AT BANGALQRE

amen THIS "me 4*" DAV or AU6U$T;'2D£iB j:  '  %

BEFORE' »

THE HON'BLE MRJUSTICE Mama 
cfiwat. PET;_£_1TIONHO;3199.!2€*O,;_§_v ; % L
BETWEEN:      

Somashekarappa B' . .

No.17, 3rd Main Road" '  '-

15"1 Cross "

RMV 2"' Stagti' _ 1   I  
       jPE'I'I'I'IONER

(By Sri    

ARE):

M] 3.' Housing !3eiiz:16g3.Iiie..nt.- Finance
Corporation Lt'i.(HD.FC3?.LV '

HDFC'. Hcuse,VN-9.53. 

Kdstalfia Rbad V I

 "  ..... <4 » .. RESPONDENT

--_-.__-m_

V  is flied under Section 482 of C.r.P.C. by the

A '-a__dvo»::zat;e'i'.»'for the petitziencr praying that thja Rouble Court

ma.y ' be pleased to quash the complaint filed by the
"   A mspqildent, pending in CC.No.6744/$2004 on the file of the
.. A '  ACMM, Bangalore at Anmcxurc-A.



.2.

This C.';r1.P. csuxaing on for admission, this day the
Court made the f0II£)Wing:--

ORDER

Petitioner is the accused in CC.Nt3. ”

pending on the mg of the XV ACCM Court, is’ _

for the ofibnce punishable unde;r”Wse¢*::o;n_ =.13s; %a£.Lt5§

Negtstiable Instruments Act;

praying for quashing of the p1″0@ ‘ v’i._1:1gs;'”

2. it–VTi.$T é’B:;=Jar§am, learned advocate
appemifig bf pgéfifioner that the petitioner

actually _hu.t pay any amount to the

= a1fid”‘tl1at..’vthereforc the amount in qutzsfion

–recovarable debt and consequently the

fiiiiixid not lie against the petitioner. He

fitgbinits that the petitioner was in Delhi taking

% ~o§ his brothe.r–in«-iaw, who was 111, and therefore he

‘. not appear befcsrs the Trial Court and

V7

1::fo11§§§vii:g.:é1~tiz:;’i;é;”made:«

V petitioner is suspended for a period of three

.3.

cnnsequenfly ylcads for rtacalling the :.f”L:’i$sued

against him.

3. Whether the debt ‘qmj:.s’§t.io:i’ ‘ j

reccrvexabie debt or not, has
the Trial Court. the; meg-as fafiié
disclose that the Qeeovefabie debt.
The complainant legal formalities
before éheque is returned

with ax}._Ve:I:;;ia14s6m¢f1i’jfinsuflicient funds”. Hence, this

Couxt does ._ _ I Wtlci quash the
pmcfledmga . ._ . .

“I:i.owev¢:1§3′ ‘V as<:e;:.)tin§: shown by the
P€tit:§éi!1'1§"§.1f¥,V:?V.:¢#11:¢1qr:§Lssued against him. may be
%311§;§endé,d csf three weeks from today by

flit; the petitioner. Accordingly, the

dismissed However, the NBW issued

W

.4.

weeks from today, subject to the a

cost of Rs.5,000/~ (Rupees five: theusaiid.

petitioner shall appear beforeflie’ “–1’9£*~’;__9_§j’.

August,_____g008 at 11.00

applicaficnf s. Copy Vhargiier,

produced. 011 d_aj}’_ the ‘fiéfifviuner shall

deposit the the cast so
{Rupees two
be paii to Bangalore
_ Rest of the amaunt: of

3 ” It is that iftha petitioner does nut pay

and does not appearon 19.8.2008, this arder

._ gggally and theTr’a1 Courtis at liberty to

in accordancewith law.

‘ Sd/~
Judge

*ck/bsn~