IN THE HIGH C(.}UR'I' 01? 1<ARN;A§9A§;A..A§.f
DA'I';'31IL)TH§S'I'HE19$DA';"'f):F'-{;PRfi:Q.'20f}8" V' V'
V. V V
THE HOWBLE {)3 ~«Jt§S'I'=iC33:3'. '1§3i):5KTfiAVA'r'SALA
CRJM1NA};Pgfifi-;:.=}§::'N;;¥:;§3';f9')2007
B&:'1'wB:£5:N; _ z ¢
GUNASH*E'Ti{AI9§ _b,.if. ' _
S,/O MUNERA'1T.1'iNfiM4 -
P;e:13:<ro'-3;' ~s::=F '
M /S."}'3£sRA;fVANAI ENC3}.
WORKS, '
NQ48; 2ND 1C;3(3s§sT» _
SAIIEABANAGARA =
$§2IRAi»1?URAM. j '
£3ANC.%ALCl"§E-{S60 0:21 ' PETITIONER
" - ._(_By :;g<£:~A ;_HArs.LIMA1%r* ' tazsiéa, ADV")
-A PALAfif~é'I
53; O, ..:.uA'If£="; ANNAYAPPA
'STRFE? 'No.37v4es3:~3
s.'~I~2E ROAD
.Z3ANC}ALORE~56O (>32 RESPONDENT
S2~i.KEM§’ARAJU,
~ ‘ for M/S. A LAWMENS C’.HAMB§ER, Arms.)
THIS {ZRLP 18 FILED U/S482 CR.P;C 3? THE ABVOCATE FGR
THE PETITKONER PRAYING THAT’ THIS HUMBLE COURT MAY BE
PLEASE?) TO QUASH THE ORDER’ D’T’.20.2.20OE> PASSED IN
C.C1.N€_}..?:O8’2’0/2000 QN THE FILE G13′ XEHTH ADDI… CLMKM, £?s’I.,QR’E AT
ANNEXURE–‘C’»’ TO PETETION AND PUBLIC» AUCTION NQTECE ISSUED
{A}
CI€”§4’¥”1§¢:;.§SS1:i9,?.§?0i3?_V
Magjstmate mred in issuing” fine lcvy v$.}a1″rab”n’ :’1r._u:1’fé1’* of
Cr.P.C., f01’1t-cuvcxy of fine amczrunt fm:1’x:3At”1*:c ”
5.. Lcazncd counsel for the submits
that ac:cord_:l3.1g fo the é::f_ Tfia} Cmlrt dated
15.10.2003, that: acc11scd,…\s{z§sV. ‘E1316 Qfiiszm.-e 1/’lfldfigx
Sflitfiiilii 138 of and. sserxltznccd to
pay fmc: cxf amount, oxflmvszd to pay
R5-7»75»{} m5) compensation Lilidfil’ Scc:ti<:m
357 of firscatxsc the ;3ct:itiont:1*fa£:c1,zse.€i has
sawed V gut défa;_ij1t . s's<:z1ise1:1ffr:, their: is 119 133$ fer the iezarncd
£0 :i§;s't,1c: for levy of fine.
“Lé*5;mxzéivw”itou1.1sel for the rcspoxldent/comp1ai:x1a11i has
V V’ c:£fi;~:c1″i:b.t: fgilismeizzg c,ir;:<:ision.s:
" H 2094(2) BANKMANN 120 (KAR) (M.R.f~'ATEL
9/ s.R;i{.SYNTHE'I'i{§S & FIBRES PRIVATE LEMFTED).
2} 1S?98(3) CRIMES 134 (SC) (MATADIN ETC, V] 8. STATE
OF' MAfiARASH'TRA)
3) 1993 ANKAR BANERJEE v/s.’I’ANLI..JA
§3ANE3RJ£’:E}
g/
CI:Z’§ {P.
Thai: above: decisions are on thé K
accrusad has served out £lc’fault; se:1:.t::::1cé,~._ c02fip¢;1.$atio11’=–‘a’:inouI;t
awardtzd can be mcovtzrcd by iss1;ii31§’wa1raIx?.._
7. As per tha ._1 of Secticm 4-21 Of
C11″. P.C1.. if the sentgizcrc of payment czsf the
fmtt, the offezagiéré if such eflbndar has
¥.1;{1C1{‘:I’gOI1fi in cicfaalzlft, 2110 Court
shall reasons in be rccotdcd
in \=&r::*i”t;i’r:gv:;’«i§’ $0 to do, or unless it hag made
an ordcij for fl13V_pa}zi:3.c1ivi; of expenses or c03::;2pc:I1sat;io13 out of the
V’ fine. ‘ti.;:l%5i’3C2j’- .St-;c§ion é»5’7″£)f Gr.P.C.
._ ;)é§fi:ii1cnt t0 meimon that it is £1113 di3cm’tio21 of the
V’ _ Co111’t'<..to z_fxé¢wv§&r that {me ixngmsed by issuance of fine levy warramt
""'–..$&rh:c;:1 bxticx" is made xmder Sczctzion 35'? for paymttsnt of
,.bQfI1p£"$1SafiOI1 or sttxycnscs out cf fine aII3.€){1IiT. notwifhsta11di:r2g the
% that fhf: accused has sewttti <3-ut the default sentence.
9. Stxbmission of the leamecl counsel for tlm petitiomzr that
he was nest .hca:ri. before Vissm’.11g Wa1im11t for levy of fine, holds no
w2:.is:=r as tin: ap1’33:ic.a$ticm. fled by’ the accused Imdcr Section 421. of
xx/V
{)1
CR_L;;’P.’§£§;E§$§?§2.f_2Q0?
C1r.P,C;., dated 31.10.2007 came to 1;§M1j’¢_3jt:ct§>:’¢ii”‘€ji£ _6I3.’$;”12’_;i?f{IIn’3?”§V’ »
see no good gmmricl to entertain 1315: 1viz*,tit3′.gt)’:;..K:’ «
10. in the result, the ps:$t:i;’15_i_:-§’j»:t*.._A hcziéby
dismissed.
bI1v*