High Court Karnataka High Court

Sri Manjunath Pailu Naik S/O Pailu … vs Sri Mahabaleshwar Appu Achari S/O … on 11 February, 2009

Karnataka High Court
Sri Manjunath Pailu Naik S/O Pailu … vs Sri Mahabaleshwar Appu Achari S/O … on 11 February, 2009
Author: Huluvadi G.Ramesh
IN THE HIGH cwm' or? I<.:ARNA'mK.A.._' . ""__

:::1RcLm' amen AT DHARwAp:'_j""' % 7  T"  %

Dattad this ma 1 1'31 dayigf Febmax . 3 V' "

Befofi:

ms HONBLE MR JUSTICE .H"£I§UVAD,f~  1eAM;a:SH "   

Criminal Revision Pe\1'ii'ci.<;5n No.2*2.~=é}1"/[i§=E}0€.; H 
Betwcfin: J V V Q V

gm MANJUNATH PA11, N-A1;a:'V'~' 
S/OPMLU NAI_?c§£._  
AGED AB0m*'3:§L»i.'¥m_RS__ 
WAT BAL.L"*':<LANiIj_ ~ ~ 
NANDDLLI P(;3;~:'3_'_1' '
YELLAPUR"'*fAI..J£K

UTTELRA mgmafiig'1:»:i5;.*?f:*R1<:r"r'."'*~Vv--   PETITEONER

(By 31?: :._SHAN  S 'E.I~§'A'3'~;' ADV)

A ;.V'SR1MfiH9éBALESHW&R APPU

~.M:1»;..5fzI mi?) MPH ACHARI

' . AGED' ABQEJT 33 YEARS

'1?§_[A'F~';i§£s;L--Ei{ANi VILLAGE
PQS'f E'~1ANDOLLi POST
YEi.¥_APUR TALUK1

' 'L¥f'£"TARA KANNAD man".  RESPONDENT

  {§y Sri: V P KULKARNI, ADV)

W'



CRL.Ri?' FELED U/3.397 RIW 401 {3R.P.{: ..3*.zif'-<'i'_H.r;:

ADVGCATE mm mm ?E'1'I'I'§C)NER PRAYENG _.'FH'A5iT_*V~.5I:'§fi__S

HUMBLE comm' MAY BE PLEASE!) TO SETv_"'AS'i'lf}'E "

JUDGMENT BT.11.8.06 PASSEDQIN"€R'_L;.A.r§Q7?2/G13.QUYEV V'

THE FILE ()9 ms'r., 55 3.1., A:1'<%}Z)1'_';'?"£""C.',~I§*._i'{I' "

WHEREKN THE JUDGME.iiz'T.___V 01fi*~.V_'é%: 'jam:-'"»%_
SEi'é'FENCE PASSED BY *m"E "%<::<)1.I1?:'.__ <:3::{*.: Ji\{iFC., AT"

YELLAPUR IN c.c.N,m.s_9?/£2;-1'" ~§§f"F.§3:6.0S"€AM.§§ TO BE
CONFIRMED.   *   

Tms §::§<::1§i.:1~zAz[i§'E.itis_i0fi._V_i<?:i:*1jfifit}N COMENG ON
FQR Anwsslcfi,.;'1'%Hj1«sT.mY'; }T'H'E"'"COUR'T MADE THE
FOLLOWW-¥.G:*ii,_V;"«.V    ' " 

ORDER

” ‘3£’h:i:sV 1~;wjiSi§>n_ fileti by the accused against the

Q’ ~ the filed befare the Fast Track Court~I1 at

Appeal No.’?’2[2€}GS datfid 1}.~8~2€)06

A oxdar of conviction and sentence passed by

the ,jév::Fc, Ytzflapur in C.(3.No.89?’/2001 éatad 23«6’2G05,

‘ V, Egnvicfing the gzetitionerl apyellaxxt and sentencing him tr}

1%’

pay the: compensation of Rs.2,6G,QO{)/ ~ and a¥&§(§–:§:{t:z{i£1=:;g1cing

him to undergo simgzle imiaxisonrzzent for si,$g”ino:§fii:’§; « ‘

2. While giving concurrent fjggiing, “ckjuxfts

have held that there was legaifif .Lic:¥3£*–.A «.1

ami for discharging the same, a c;h_£:’q”£.1e
331115 came to be dishonc);ik;._{:1′ fgr stgficient funds.
Furtiwr it is 8130 nétgrl thé: Qidgessce to Show
that the addxftess eo:;1t$;i13Ang;ri’.’i_5i; was not cozmct or

that aédraSé§§c::”waEa_ n:3t~’i”e:’>;idi:;1:gVVi1:1_VV§fhr:*: sasié address at the

niéagteztial fijf ficcordixxgiy, formed an opinicm that

therbié due”‘sefv:iu¢u»’It::gal z1c>ti»::<=: and apart from that it is

Vjiétsd t}3;ai sliinmons from the Trial Caufi is served on

" tbxf" sficcflscd on the vexy same address. Rrrztgarding issuance

(if Iiixfjszée, service ef summmtxs and aim noting that the

A past, which was 36:11: by the complainant returned

j ""z..1:::2.z.r:-:§ai.1:a&€£", ztlyiug upon that: judgment of the Apex Couri, it

" was mad that service of summons is sufikient. when such

an enzimsement is them, it was for the accused to rebut the

WK

same. The Apex court has held that §¥h€'}T3…."Q1|:(':3' is

returned xmciaimcd, that date would be 61?

wouid be the commencement :1Z$1:féck;3i1ing "caf A'

days as cxmtempiated under 1;;1f_(A§viso v;_:=;f of A

Negotiabie Instnlgxents Actfl. * b

3. After for tha respective
pafizies, such irregzzéarity
as the Appellate: Court
in. the accused. Hoxvevcr,
a§;0fiiingV ” counsel for the petinkmer, the

petifii331_e:’ is x1″;c_:)i’:i,.=:1° 3″posi%;ion to pay the ameunt, more over,

.. has ctfitxtafiifidedi that he has not borrowed the amount of

‘A R$b;1A,.3fj);,0.{}O/– and he is an a,gri(:121tura.1 (290116 and camznot

Vhziv:%V”-30 fixiiézh amount in his account to issue a cheque.

A. : According to tha oomp}ai1::a111;, an amount cf

~’£«?s.}.,3{),C}0O/~ was paid for business purpose, which the

accused hormwed with a promise is mpay the same within

33”’

four months, but he did not pay. it is also cqniefidgd that a

Cheque was issued by the accused the

K.B.C.C. Bank, W’}3i(3h came to ._fé.,ish.§)13ou:fé{}.. ‘£f.*-:1

Z5-9-200}.

3. While modifymg the seniéixéé, it ‘:’.s,=A.. 0Kicf¢fi~..fihafi thé %

acctmed shaii pay thé €13 oiflémfi
Withfin six mcs1:1t}V1s :in £i:;-Ijge ififimflm-génts. However,
sentence to; undefgcahaiafi’ iI]11§}I’iSOI3II).f:1}t is set
asfiie in of the case. in {he

went; ‘is not paid within six mcmths as

orfléxéd, the is liabie. tcs Lmciergo sentence of

< ;j ' impfisoximéfit.

the abawz observations, this I’€ViSii)I1 petition is

f:lFt:()fl§»’.}’!{“.’.:flAi33. part.

Sfi/–it
;Tudg’§
mgk] —