High Court Karnataka High Court

M P Chandrashekar vs K D Mallegowda on 17 September, 2009

Karnataka High Court
M P Chandrashekar vs K D Mallegowda on 17 September, 2009
Author: L.Narayana Swamy
E CRL.A.NO.53i OF 2003

IN THE HIGH COURT OF KARNATAKA, BANGALORE
DATED THIS ON THE I7'm DAY OF SEPTEMBER 2VOf(:)9.
BEFORE   J   V

THE HON'BLE MR. JUSTICE  T 

CRIMINAL APPEAL No.5S1  j'20oi3j 'if "   'V, 
BETWEEN 'V M H %  2

SI--IRI.M.P.CHANDRASHEKAR I

SON OE PUTTAPPA  - 

AGE: MAJOR,  _    _ 

RESIDING OF KANCHUGARA'STP»EE*i?, 

CHICKMANOALIIR.  I  I
 *  '  "T-.._...f'APPELLANT

(SR1 JAYAV'I;'}iTfi§L._'RAQ__ "3/¢f.'ADVO CATE)

SHRIK,D;-MAILECS-OWDA...--~
SON OF"D__4ODDA_ EREGOWDA,
AGE-:..MAJOR,    
 COEEEE PLANTER,_
  «R}:3SII§I'NG..OF JAYANAGAR,
 I ,CH1CI§MAGALUR.
   '   RESPONDENT

“(SR1 H.S’.-IFERZENIVASA MURTHY & NATESH N.R.,
ADVOCATES

..THIS”~€1RL.A EILED U/S. 378(4) CR.P.C BY THE

ADVOCATE FOR THE APPELLANT PRAYING THAT THIS
‘ HONBLE COURT MAY BE PLEASED TO SET ASIDE THE

: -:..IUDGEMENT OE ACQUITTAL PASSED BY THE ADDL. DIST.
A,ND’S.J., CHIKMAGALUR IN CRL.A.NO.54/O2, DT. 1.1.03,

If

3 CRL.A.NO.53l OF 2003

presented the said cheques for collection, same came to be

dishonoured and thus the complainant filed the comp1ain..t;~.._

3. The accused appeared bef0re_,»the T’;’i.a1″””°

contested the case.

4. It is the specific case the,the cheques in
question were issued at the of sale
was entered into withythe the sale deeds
were registered” :’p1’operties in favour of
children his after paying the entire
sale consideration. * case that the cheques,
which were in’ of the complainant, were not
compiaihant saying they are in the house and

they~- later. The said cheques are misused

van.d thepresentcomplaint is file.

“:p1’OOf of the respective case of the parties

T corI’i’p1ainar1t was examined as PW–1 and got marked Ex.P1 to

T

4 CRL.A.NO.53l OF 2003

PT. On behalf of the accused, himself was examined as {)W–l
and got marked Ex.Dl to D7. The Trial Court found’

accused is guilty of the offence alleged.

e. The accused being aggrieved, filed

54 of 2002. The lower appe1lateg:'”court”‘ they’

materials, has allowed the appeal”‘an_d aside’-the} order of
conviction. Being aggrievedlthe in the present

appeal.

7. I have”heard.the;fargurnents’_”of the learned counsels for

the parties a11d’pert1_inaterials placed on record.

l ” Th’eapo’int”t.hat arises for my consideration in this appeal

is; Vl’j~u.:dgment passed by the Lower Appellate

$’Court suffers’ infirmities calling for interference by this

f

5 CRL.A.NO.531 OF’ 2003

9. My finding on the above point is in the negative for the

following reasons:

The complainant has deposed to~.»th_e it”

in the complaint. EXP} and P2 are the

are bank endorsements. Ex.P6 is__riotice;’ ‘1’he’~.pres’11rnption”» V

u/ s 118 (a) and Section ofothe’_:Negotiableinstruments
Act is available to the the contrary is
P1’0V€d by the accused True been examined
has DW1 has issued at the time
of sale the said cheques the
cornplainanthasl V-‘sarne allegedly towards the
balance It is an admitted fact that the
jregistereldtlas per Ex.Dl to D3 after the sale

Vi’.iproperties are sold by the complainant in

xwvlfavour of members of the accused. If the amount

of sale consideration was not paid the

clornplairiant could not have agreed for registration of the sale

It is also found by the Lower Appeliate Court that

T