High Court Karnataka High Court

Yelahanka Merchants Finance … vs Sri E S Vijayakumar S/O E S … on 18 July, 2008

Karnataka High Court
Yelahanka Merchants Finance … vs Sri E S Vijayakumar S/O E S … on 18 July, 2008
Author: K.Ramanna
~ ., Ag_B"yksfij1~:.V"eujn1iva;é;é§ Sri MR. Shashidhar, aclvs.)

IN THE HIGH COURT OF KARNATAKA,   _

DATED THIS THE 19TH DA}; OF' JULY % _ _: "  

BEFORE Q i  
THE HONBLE MR.  
Criminal   
BETWEEN: . A L' 4'

Yelahanka Mexchants"   .  V
Finance Compazgy Pvt, Ltd.,'"~   V. 
L.V. Compkex,  RQa_;I',,   V
Yelaharzk-Ea, --:j  »   *
Bangalorcj-S-50'¢3;€_>4~.   '

Represented byf its'  '
And G.P,A.%Ho2;_1er;M   
Smt. Girijag . _ ' '
W/:3 Gam1dappa."

~  %  APPELLANT

Sfi'.  '
S / 0 E. Shivarudraiah,

=  ..M;§.1jor;"N<3. 10, OM Finance,
 Kajtiyappa Complex,
  "..O1<.i Checkpost, T. Dasarahalfi,
  V: Bangalore:-560 057. RESPONDENT

(By Sri T. Kodandarama, adv.)
ii-iii

‘*=,af /;,:;»]f”‘;}”

‘:1 ,:.:’;”»~”

lending advance to variaus custemers. n”HThe

F

‘J

respondent availed loan from the appeiientf

.; ‘{

company, on 16/6/2080. Respondent fies $ge_fer_ ‘

a sum of Rs.25,486f-, therefore a cnefineyfletefi

26f9/2000 Came to be issued ey the rés§oneén£=e

which is not in dispute} When the eéie cheque
was presented for enceenfient the eene came to
be bounceé. Therefiere fitter eéegiyzng of the
mandatory pteeisrgps er Seellaé of N.I. Act, a
comylaiflr eéene ‘tef be ifiied. Initially
respeneent Genie fi%§_neWeerved therefore he
was %ieCefi’en;§erte2V’ After censidering the

evidence amt vthen efipellant, the trial Court

°*cdn§ifitede the ‘respondent iiiii and directed the

tureependentkte pay a sum of Rs.30,00G/– towards

dne, whine was challenged by the respondent in

§:;:1.’A,.:%:o.1:582/05 which wee allowed and the

i,matter was remanded to the tria; Court. The

“u._erder sheet maintained by the triai Court

disciosee that on 21/LXO6 the reependentw

2″‘: (“Z
a:

1/’£’r”.):>/’

– 4, a I

4… — -‘

5

accused was permitted to deposit 25% oi the

fine amount as ordered. But he _:a1i¢af5§¢t

deposit the same, he remained absefit,aadoN3W«.i

was iesued. Though P.W,l awasl pteseht woo

3G/6/2086 he could .hot be °cxose?efiamioed. ;

Since the appeilant–oomoaoy ufiied flseverai
cheque bounce casé$~ag§i§gt its custooers and
Smt. Girija:?.W.i, flog J%%§ m%$éN§fiahager she
alone wafii iE%kifié€=§%fi§%t fill: these cases.
Therefore iage ‘caahif nae” be present on
ii/8fié0¢o}”m2£éf2@§6u aha HE/§/2806. But the

trial Court upaeseéa the impugnedt order under

cha;1engea’statino ‘that it appears that the

V”cofip1ainant is not interestefi in prosecuting

i*the tease, Fahd dismissed the case for non-

proseoutiom, on the qxouno that P.W.l is not

‘”= “aVaiiaole for oross–examination. The order

Vases: Hmintained by the trial Court clearly

i’*~indicates that in most of the hearing dates

P.W.1 was present before the Court for cross-

‘E-‘E

examination, even on 23f8f2GG5. f_iEfitd”Qfi,

6/9/2006 the respondent aeeu8edH”we§t present”

but P.W.l was not presenttg

The contention of the learned eodnsel for

the respondent is that siecé the triel Court
has dismissed the jcemfilaietfafiled by the

appellant,_. the {‘ae§¢aldtfis’f’het at all

maintaineble!5¥fheetepgellent’ ought ta have
filed petitied under sée;432 Cr.P.C. In fact
the ” who initially filed

petitiod*, under , See.482 Cr.P.C. int Crl.

~.t ?etiti§n_ No.?5EfG7, einee office has raised

‘ebjeetiefi regarding the maintainability of the

said petitibn, the said criminal petition was

‘i eonrerted into this appeal. Moreover, the

]}§rde: under challenge discloses that the

‘ eemplaint was dismissed for nonwprosecution

dz end thus the trial Ceurt acquitted the

respondent for the charges levelledi against

13

before the Court below on 1],/8/2OQ§3_

Lr ; = <

0th the parties are directed to