IN '}'I*E MGR COURT OF KARNKTAKA AT B~APIG!§LC)RE
mmn ms Tim 4% my 01? 2m'.zEr¢1azR.@2*,:.3f:%a:.fi'L%%% 2
BEFCIEE
Tim HQKELE
cammm APPEAL r;c;,%:?%6.¢%g 223%'? %nfI§
ETWEEN:
Sz'i.Adins_rayanappa _
S10 Adimurthappa ' _ . V
aged abaut 36 Yeam
I'¥0.4,21**M&inEaa.d V
Siddwwara _ _
Vf_;'s.yan.aga..r_V g:~* _ _ V
(83 AdV8.}
SI_i'R% ma
'I ' V A. .....
Ma.cihu_giri Eaizzk
...RE«SP€3NDEPIT
gay sax Acivaj
_ " Cr1.A 33$ 13% under Sectian 373(3) {3r,P.C
. in set: aside the nt anti Garcia" datyfl
&T«%2a1o.2a04 passad 13 the new Additimmal City Civil
Swfiom Judge, Bangalore in Cr1.A.He.412!2OC¥3
rmiznre fim and mfier clatufi €}?5..Q7.."2Gfi3
--~~ passefi; by the XVI Eaddifmnai Cihief Metropafitan
Magxmaze, Bmgaxerc in c.c.x%.3531*z/2902.
ifizia appeal czzrmiw on far final hearing day,
than Court dglivered the foiiawig:
JUDGMERT
The agnwilant was
C.C.Ho.35817!2002 izxitiatgd f¥ia';r;A 'mi'1 §fi5:=..£1:{2 :+."
ammn 13.3 af the N.I.A::t ag:.;nv3'%E:"' 2 raslgm -%%i;: i;z§é' alia
wmideratziong' :i>i.'jE'1;..%:§";';ss. mvspcndasant had
paid gt' I~?s.25,DO0/- on
tank place
respondent went on
pastgsnigg r sale consiéwafian
-. rely, rmgandmt in order ‘£33
sak comidexratien, iaszxcfi a cheque
_ §c:r a. Rs.I§5i.1,€&f– En fawn: cf mmp].azx2an’ t
‘ .c¥z1:i3anars. Bank, Ko Layeut Branch,
G12 presentation, cheque was dfimnazw.
V[ mmplafimnt causw a statutazy mtiee to which
3 H them was rm rmpanaa fiwm rmpazfient. Thfire,
mrnpiairmi; 8. mmgiaint undm-‘ ;Se:3ti<;§::;_ 2%
£§r.P.{L
d as PW:-*3; and 'V
czempiainanm win, 1'; campiafiztg, ;
arid:-raexmzzt issued by me dag pasta:
mm: v£} yam}. mg; af legal
natizze vifii WSW E33,?-1 to F'-
8'
thc mama" bafam the
ma; Aj denieé that he had
j" " ragistemd cvwner cf tracts? anti
was mat is-spaeé has discharge lqally
: VV <31' liability.
‘ mm trial Judge, an apyrmtaon czf
L adauoecz by mm has mid that mm the:
sf clmue ?m not disputed, a pmsumption
wzcmld afmc that chasing is suppcrtad by acsmidaration.
3% tria§J1.1dge hesid the zmpanéezzfi guilty afar: afience
N’ C gwgé Va
mm Sactfian 1.38 of R.IAct argi figntetmm him pay
9. 5m sf R5.1_,55,wU/- in default tn
impxismmcmt for a peried sf {me year.
5, The mpondmt &p%1§§I H “I
comdmfian in Cfiminal
Inarnw. Judge sf firm: V hearing
Iearfi Eoumel for judgmintit
sf trial Caurt was
not the the compiaizmnt
has fafi§@_ iasueed ts discharge
fiabflity. ‘fire mmphixmnt
has ts; prove thaé hia brotlwr
ts sell the fiwaxsfisr. In the
__ prmumptiar: under Se:-cztivm 139 of
ta aompfaixxazit, The lmrned
Lk Judge am appellate Ccsurt has Iwlfi that when
& has aim m prmm that am dfishamurad
was issued tc iwaltmrge the: Egafiy racwcrahle
er Liahiiityg, an 935% mfiaer Section 138 of the
N.E..Ac’$.: is rm: proved. The: learned Judge cf that first
appaeliahe Court zwrsw fize jzzdgmant af mxnaiciinn and
7\)- ., _.1..~-67b’-“~-(gar
awtzittefi rmpc:-néieniz. marafera, mmpmfimi is _§¢f¢re
thzig fiauri.
aymlhnt 3.-mi Sri
rmpazsxzdant. I have Maxi §:’.:=;'{diizg}1
findirm racsmreiad by the: ” AT ‘ ”
2″‘, It is nut in 4’ is a
practficm aiisputc that
raw: is 9. rmidmt éf
auadengbzaliis % Maéhugiri Taluk and
the d’iap1.1V§e:?.M S £V’ané.s drawn on fiaxzzara %.nk§
_ Bfarzch, Baxmaiasre. At tram
ta stata that tim diatezme
bétfircxénv place of rmpondemt 331$. Carzara
Layout Branch, Bangalare is about
8.; The haw is fairly waif sattfied that prasumptinn
V U urfler Sectian 13% rxf the H.§.Ac*t: awn sxtsnds m the.
emuktenm af Iqally enfarmfife debt at fiabilityg hcgvevarg
n} _.__ Tfi..\,\¢(,/L’
wmifierafign 9f Rs.1,5G,OG9l=- afizar tam m¢:1t?m _._ Tm
mmyiainant agapmachw accnmed an aeveml
but witheut any mspcma mam ac2::1me&.
month af fiflmher, 2391, c~cm3,;:Ia1n_4 ” ‘Q
awumsl ma aamamm the H
fijerfiere, amuafi far a
gum sf Rs.1,5G,CflGlv-3.. fa§»:;z.§’L_:c:f and the
said cimue was Kcmiala
Layvczut Bmr;¢f2g:A:V awrmsnts are
mam’ tad
has depansfi tlmt ha
mu mg-my Rs.1,*;r5,w9;- am rawived
_ a sjigfi’ af advarxm safia cansiderafiazz.
of m sale ermaidcration f
L» 1% ; ;.&;¢cu3ed had isaud a cheque dated.
«V tha same: day’, aha cemalainant prwcnmsi
‘ H H K with his banker. Time chmue was é.i5hz:r1.aor~&
an maamement that mm was as same-‘mu: fund
j » §i t}1e amzsnt of accusafi. Duxmg mansa mm1na’ tinn,
: wmp«Eai11ant has admitted that has was mt the
rwkterad owner af mactar mfi his hrather was tkm
N: €?L”~”C£!t’€'<"'
mgfitmw swam" cf tmctacsr. H5 hm nest mmtfingfi the
_'mT*'-
mm sf his brother} ‘either in the mmplaimi
widezm. 1: £5 am not mcntiszm-ad in the
piacae where the rwkterefi sf 2 ‘
I11 the igal mtice marlmd as
the asmplaixmnt had cfhad’
d Ed payment azzrfu ¥é35fh3’fid3;’a’tiQ§} af
Ra.1,5fi:,§GET3}~ in the 2991 and the
afléufiécli fcsr a saw at’
Rs.i,5(3;G{§{}f:’¥5«..V mriderxm; it in sweat
that is the mmplafmant
an m t pzmenzeé
the Thus, fiom the evidence af
v it that clmue is safi is have been
fi.a :.2T;”i?as<:.;]ii1_:..aI*ga the zwirxirzg saéa mmiclaraniang
it is mcsmsary to sstaéze that in ordar is
an efienae uxfiar Smticsn 139 of R'.f.Az:t, the
hag tr) pmw {fiat chequa was issued :9
' V' fiiéfilwrge Exafarcamhla debt :31' iiabfiity.
19. in the case an ham, am aemplairiant was met
the I@7s’be2’ecZ awner af waemr. Even be has met
my. &Wv”-*’-fl)\=
…. 3 ..
hotéxcrad is Sffiifi th: rgistzratian iiumbar of thc tfactar
and traiiar. ‘& xzomplainant has not Stated
sf’ Hm brother, wha acccnrdjm as him waa
awmr. The mmplaizmnt has mt stataé K 2
has} autézarised him ta sell the tr}.e:.ct:}f.”
has not amamixa his
namsary is 25%: not
amm that t:ran.5fm’ of in mm
sf ma rskvag; Am. The
mmpiainazfi 1’55 is a pra.c:b?z::’11g
aciwcate him awn b¢f§?zrfi
the date of ‘£113 avermnta sf Iqal
natzice, cxzmplaint the trmzsacfifin had
‘ ‘ viflagc, mzddmalur Post,
‘file amusaci is a nafive szf
He is allmad ta haw issuafl as
A — drfizzéffi rm Gamma &nk, Kara Layaut
cxridézm on rwcrd aiaca net fistablish that
V . had any business G1’ avacatian in Baxzgalsre ta
1 115$ aweunt it} Gamma Bmk, Kera Layeut
S vV.Bmmh, It is mfiar digwul ts cgnceiva that amuzséd
….. ..
mm is a rzatixre {sf Bucldanaifl villaga, hmi spgiwd a
Bank Ancauzit in Cazwra Bank, Ksrsgflaxgak
Laycut Branch and ha was travefiing ali
his mfive piazze to Bangaiox-e 2 ‘
is smzz finm the awn’ tun: ‘
chmue that amused is I Eve:c: V
the aéagmhzre aubsexiiped _§:io$oa§’ ‘z’:,z:f£:~
1% esvf tha xézhc ahmue was
drawn. in Engfish in
ihat apart fiom the
£a’j§r¢a=D “<3f" that the cheque was
mm m ' ruyk ensmmbga debt or Eiabilirty,
crf aehaque is shmucied
the ci2*c:L;%tafl3, the fixxfiixg cf the
iflmxrt that the an-mplaixzzant 13% faflevd ta
the diaputed cheque was issued to discharge
X rewszerabia debt or Iiabfiity carirmt has found fault;
%% rm mmpmm ms ram to prflve that amused
% eommittzeé an efiaxm mm: sec/mi 133 c:=f1fI.I.Act,
0
L\»
Zfimere am rm reaaem ta intmfare with £115
aczvapiairzant would submit ‘
nwaaxy :1acu%m akmg,
swam 391 :::r.P,c. 1: is that 9::
75435313, under
Saxctiesm 391 €’.r=AP”.C. ‘fivitnvwsaa wha
are as <x:mp§a.ina.11t has
not dcmumcnts. The
the 1-wasting whisk had
thme witrmseai befare
mmpbfimnt Ema mt stated any
atmpt befcm the ffiat
Above ax; the apeplicatian is not
H Vv «V by any dcscumcnt in prave &"&I'}B»f5'£' of
mm of the mmn: provisions ef the
_ *' The appficaiien evm éaw mm: imimw tha
.f$:%e for wlrliczh it was mde. The mmplafimtxt has
net atajtad the reaanns ag to why the Wi'£I}.,%3 iliifid in the
list cxzxulri mt be mamined befare the via} {Scary Ewan
N! C /T{i;__,,,H0,_.
£1. The learnfi Cnuzmei
….. ..
0 , in vim {if ‘£125 aémittw poaiticn the
mmplainant was mt tfm xfiterad cxww ef the»
and he eotfld mt have sold the traetcsr
fixated am in fact,
in thc mmplaint that the trar1sfr§;#VofA_Atréc£br_v’%és*a=§s
in term cf the releumat ¢i”3&smf V
‘fie ‘ tier} of in fh:::*~Aa;):g31icaation
wauld mt smmae apphca-” tixm
czamzothe ante”-§;a_ in_m§7 V’ 1′ V
12. czrder:
A’ …..