High Court Karnataka High Court

Smt D K Kala, vs T A Varadaraj on 24 September, 2010

Karnataka High Court
Smt D K Kala, vs T A Varadaraj on 24 September, 2010
Author: Huluvadi G.Ramesh
._ it "T,A';Vai§1'daraj«,
' ' A ged Tahout" yczars,
 Re~sidings'atV»_9/9"A.;" Mm Cross,

IN THE HIGH COURT OF KARNATAKA AT ht

BANGALORE
DATED THIS THE 24" DAY OF sEPTEMB_EEt'zn1eet,r T 
BEFORE     it

THE HON'BLE MRJUSTICE HU_LLWiAT1t)iI_,(§i.RAMESH T

QRIMINAL APPE;AiI_g«N0.i606i 2m.: s  I

BETWEEN:

Smt.{).K.Ka1a,

D/0 late D.Kri_shna_murthy,._   it

Aged about 30 _years;_

Residing atN_o7.,11(_i?l'lB, 1: 

10111 Main, 62*" Céii;ss;'."i--»._ ,   
Prakashv Negarr,  "
Banga1t)re~2'_1s'.=  _

(By  

Prjkash Nagy,"
Banga10Vre»2'i'.

..APPELLANT

..RESPONDENT

This Criminai Appeai is fiied under Section 378(4) of
~ C1′.P.C. praying to set aside the judgment and order of acquittai
____dt.7.1.2OE0 in C.C.N0.4874/2008 passed by the learned XIII

Addl. CMM., Bangalore — aequitting the respondent/accused

for the offence P/U/S.138 of N.I.Act.

PJ

This Criminal Appeal coming on for final disposal this
day, the Court delivered the following:

,[ UDGMENT

This appeal is against the order ollthe XE} i

Bangalore, in C.C.No.4874/2008 dated 7.::l~.?,,Oii(ii.dismis’sing_i__Vthe.i

complaint and acquitting the

2. According to ‘had advanced an
amount of instalments, i.e.,
Rs. 1 ,50,0007-it and Rs. 1 , 10,000/– during
and reconstruction of a
single room the accused had offered to the

comggiainant on lease, when the complainant was in search of

i misc, «after renovation of the house, the accused neither

hahded”oiV_er_ th;e’j)ossession of the house nor repaid the amount

on’-uderriand, the accused had issued three post dated

cheques” drawn. on Centurion Bank, Cambridge Road, Ulsoor,

Bangalore. When the cheques were presented for encashment,

they were returned with an endorsement ‘funds insufficient’ and

Jig”

once again when the complainant asked the accused, he having

tendered apology, requested her to re–present the cheqvueisfanpd

all the three cheques were presented and once.

cheques came to be returned _fo1i__ ins_ufficieiitVfundse

Accordingly, after issuance of legal r1oti(:e,’*corr1p1aint

be filed. The triallCourt hasadisrnissed.__the._c’orn:p1’aint”land ” it

acquitted the accused on” the gro’u1id,_:’that,.’the complainant has
suppressed the real facts. As r’ea_s.onillr;~gil’of the trial Court,
the complainarrtiiiadu’not2_requ–este’d :’t’lie-.a_cc:£1sed to execute the

lease deeds’ thiovfni.’ithe’bt1rd’err”on the complainant to

prove the !1ahilit3v’:’and ‘noted that the complainant has

failed to proyfe the of a legally enforceable debt, has

< dismissed the case'; Hence, this appeal.

." 3,

V. 4. It is seen that, the trial Court while disposing of the

__ri1atter has thrown the burden on the complainant to prove the

fact of lending money to the accused. Section 118 and 139 of

WW.

the Negotiable instruments Act provides for presumption of

existence of legally enforceable debt in favour ..jof’j««..tiie

complainant and that presumption has to be rehr;;itted..iylj)yi” ‘

accused. The decision of the Suprerriei”Coiirt’i_reporte~d_ AER,’

2010 SC 1898 i.n the case of Rangalppadfs. Malian

burden on the accused to dispro”ve.”the eXi’s.tet1Ce.=
enforceable debt by way Itpis accused
to rebut the pres.un1ption.,…:not of plausible
explanation?’ produced. The
approacVh__rQf’~.:hi_:é’ the burden on the

accused to prove li:ibilityiVa15P§i€;;~¢3,ito_be.,erroneous.

ei_rcur_nstanoes,….._appeal is allowed and the

impugn’ed__.order’ a.s’ideg”Ihe matter is remitted to the trial

for cf’ expeditiously. Office to send

‘baclé”,the’I*ecords.” . 3

Sd/~
Judge