High Court Karnataka High Court

Mr T C Suresh vs M/S Makara Jyothi Chits Pvt Ltd on 3 July, 2009

Karnataka High Court
Mr T C Suresh vs M/S Makara Jyothi Chits Pvt Ltd on 3 July, 2009
Author: A.S.Pachhapure
3 CILRP 95012088

IN THE HIGH COURT OF KARNATAKA AT BANGAI50§§'§:.
DATED was THE 0339 DAY 01:' JULY 2:395.' " 
BEFORE  2V  :
THE HOWBLE MRJUSTICE é;;:1§éA::f1HA;$t.3_§§§«;V  " 

CRIMINAL REVISION P«f1E:'_1'I'I'1. 950j.2{}08 V

BETWEEN

Mr. '1'. C. Sums}:

S/o'T. P. Kama}:   «
Aged 43 years    _  V
R] 3. Prop: Bread. flange V

 R036. : 

Mangalcjsic. T' "'§§ '-   ...PE'I'ITIONER/S
(Sri. Degnpénde,    

AND

 V. M] Jyoyfhi Chits Pvt. Ltd.

Ad.on}i Towers 

 Kankanétdy Road

Rep. 'iwy its  E)3'.re<:tor
Mr. S3_1Ie$h~   RESPONDENT/S

Thargnam Poojary, Adv.)

iiiii

This Crimizlal Revision Petition is filed under Secrtitm 397

83 40} Cr.P.C by the advocate for the petitioner praying that

this Hozfbie Court may be pleased in set aside the judgment of
conviction and order of sentence dated 2.7.2067 passed by the
JMFC~V Court, Mangalore in C.C.No.592/04 which is

2 CILRP 950f2€}08

oonfizmed by the order dated 12.6.08 in Crl.A.No.155j”2{}0?”–on
the file of the i Add}. Dist. as S.J., Mazlgalome. . 2 ‘ V. . »

This Cum’ m” a] Revision Petifionieozbning ”

this day, the Court, made the following: A. L ‘

The petitioner has of
his conviction for the ofienee Ponder Section 138 of
the N.}.Act u and the sentence

thereon.

21.v’i’11__e. .;e3ieva.1::1 t’ for .fi_1e purpose of this zevision are
as underz” 4′

ffhe pet:.i1joner”‘is ‘the? accused Whereas the respondent is

aviheévl the Tria}. Court. The respondent is a

the Chit Fund. Act, 3982 and the accused

joined a{s.x~ it:’_3T Member by sifiing an application on 15.8.2001

complainants Chit F’un.d Group No.A.8/ 2001. On

‘A the accused participated in the chit fund auction

received an amount of Rs.7{),O(){}/- and for the balance

subscztiption amount of Rs.68,060/ ~, he executed a Demand

Pmnnssory Note on 15.3.2002 with two on-obligants. On the

3 CILRP 95Gi20€)8

same day, he executed a bond with two sureties

the amount of Rs.70,000/ -.

3. The complainant
withdrawal of the Chit Ftmd pai<i._§:he gaescfipegja .
of Rs.40,700/– and kept the of payable.

The accused promised to    do so and
in the cizcumstances   made by the
complainant,    the liability of

Rs.27,300/- c ‘the said amount on
20.1 Ccroperative Bank, }{.S.

Rao ..–~Ti1e said cheque was presented

for encaghmeist ft§t1o”;1j;I1A’i?”ijé:}i’–1 Bank, Falnir Branch, Mangalore,

* but endorsement of insufiicient fimds on

circumstances, the complainant issued a

finder Section 138 of the NJ. Act to make the

‘.p_ayme’1:1t though the accused received the notice, did not

I the amount nor replied the said notice. In the

the complainant approached the Trial Court

” a complaint under Secfion 200 Cr.P.C. to take action

against the accused for the offence under Section 138 of the

Act. K

4 CILR? 95012908

4. in pursuance of the process issued, the accused

appeared before the ‘I’rial Court and after IECG1’di11gvVt}¥.1:é’,.§3ICa,

PW .1 was examined on behalf of the oomplai1ta~nt_j

documents Exs.?. 1 to P. 10 were marked. The t

accused was recorded under A’Cr.C’i.’A

the defence of total denial a1.1d .h_e

the document E3x.D.1 was

Court on appmciation oi’~the méteaeiel on._ the
petitioner for the ofience’ Juixider of the Act and

ordered to / end in default to

undergo si111.;x3A1e’v.’i:r;,;_§:i:’isoe,i_i:i_e;_1t– for a period of three months.
Aggievedtt t the sentence, the accused

approached t4ix1ee-Jonwetr afjpehate Colirt and the said appeal came

tie’. ohwtnerits. Aggrieved by the concurrent

the petitioner has approached this Court

in resfision; A

‘A V’ 4 H * r have heaxd the iearned counsel for the petitioner and

— respondent The points that arise for my considerafion

5 Cri,RP 95312008

i. Whether the judment and order of

sentence passed by the Trial Court asii

in the appeal are illegal
What order?

6. It is the contention at for the
petitioner that only an / — was due to be
paid to be paid to the 1 and therefore,
he submits convkttion under
Section 138 that a blank cheque
which by filling in the blanks
and was and thexefole, he submits

that the ‘- tt thasvsnot placed any such material on

“£eec>”rd:. t6? the fiiestzmpfion under Section 139 of the Act,

has not discharged the burden

to the: He submits that the entries in the

at Ex.D.1 reveal the payment of Rs.52,850/—- and

balance is Rs.15,15()/-. Hence, he submits that the

V’ bekow committed. an illegality in appreciating the

matexial on zecmtl and that the conv’nti4

‘? CELRP 95012608

leaving the baiance of Rs.2’7,300/-. In support of

of the complajnam, the oomplainant has pxeduceii

at Ex.P.1 and the notice at Ex.P.3 V’ ‘

Rs.70,()OO/~ the receipt has been
Ex.P.7 is the demand fhe~ L’
accused. The surety bond at Ex.P.8
and R10 is the — by the
complainant. So, is net’ this account
which has bgefi-.. {sf Rs.27,300/- is cine.
But it iethe teat the total amount of
Rs.52,35_O{–e the balance payable is only
Rs.15,15(5 he relies upon Ex.D.1, the

him, wherein the entries are made by

fine complainant chit fund. So also, it is not in

” entries are found in Ex.P.10 and on this

V VV _ of inatter, when PW. 1 was examined, nething has

: beejn e.liei:ted in the cross examination by the defence by

_ to the notice of the cempiajnant about the disparity in

VA contents of Ex.P. 10 and Ex.I).1. This could have been

V’ made clear by seeking a eiarificattion from F’W.1 during his

34,.

evidence.

9 C1’i.RP 9S0i’29(}8

into in the context of the decision neferxed to supra, I a.t:i£’*9f the

opinion that the complainant has proved the extent.

as per Ex.P.10 and the signature on the cheifiitev VV

dispute and in view’ of the pr0v1’sion:s§ eVf’Ser;ti’on bof

a presumption arises in favour A.

accused has not led satisfaeto3:f”‘ev2.b ‘deece ‘fie said’

presumption. In that of the I opinion

that on proper appmciefiefi ‘bf, on Iece-Id the

petitioner was file. I do not find.

any the Courts below.

Hence, i in pmceeclo pass the

foliowing;

Sdf-3

Jud é