High Court Karnataka High Court

Harishchandra S/O Ganapayya Naik vs Taluk Agricultural Produce on 6 August, 2009

Karnataka High Court
Harishchandra S/O Ganapayya Naik vs Taluk Agricultural Produce on 6 August, 2009
Author: Jawad Rahim
',CRIMINAL.:_ PROCEEDINGS IN C.C.NO. 801/2007

IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD

DATED THIS THE 67" DAY OF AUGUST, 2009" 

BEFORE 1'   N

THE HON'BLE MRIUSTICE IAWAD  % 3 '
CRIMINAL PETITION N:O:7S:2'I;;2«O»O'¥g_--.1:   
BETWEEN V'  . t' "

HARISHCHANDRA S/O GAN'A..PAYYA N'A.IK" -- 

AGED ABOUT 42 YEARS     
OCC:AGRICULTURIST,. "  . "

R/O MELI£\3A--IDAGUl\jlI'T *

TQ:E-IONNAVAR "  ._ I  

UTTARA KANNADATDISR  1   ...PETITIONER

(BYSRI'Sl;JRES1?fi'S_4B::1'AT) 1 
My   V     I .
TA LU K' AGRICU L'|'JJRAE;;
PRODUCE CO.OP.MARKETING
..S:OC1~ETY EIFDT  HQNNAVAR BY ITS NISPAT
 é '*«::HI.--EI= SECRETARY
I ,'~--II.C.,VHEOD£.,__R/O HONNAVAR. ...RESPONDENT

V.’_F.THIS»-..CRIf!¥IE\1AL PETITION IS FILED U/13.482 CR.P.C BY
THE ‘ADVOCEATAE FOR THE PETITIONER PRAYING THAT THIS
HON-‘.BLE_>CQ1JRT MAY BE PLEASED TO QUASH THE ENTIRE

(My

’93

He submits that there is no proof regarding issuance of
cheque, date and liability and the allegations ma:’d–e”‘-i,n

the complaint are faise.

2. The grounds urged

necessarily has to be urged ljefore th.e’V’TriaicV’Cc:gu:rtV.m

now, the relief sought is to r;1,_i_.__i_a’sh the ,oro«ce_edvings. No

iliegality or improprietylisflpointecl –.t_he proceedings
before the Trial’ .c_our:j’t’V'”i’n::V;ta”l<i.§fi«g veovgnllizance for the
offence undei 'S«ecitvio_Vn"1-3:8?oft–he5,_:Negotiable instruments

Act a nd (W1 the .V3'C('ZUS'ed».-

3. iipetvétlioln oniy to be rejected, of

course ‘with th”e~..V_ob’servation that all that is urged here

“*__VaAn:d«–.:a_ray:: addjgit-i.onal defence to be urged, may be done

hefore’ HtiViAeg:., jurisdictional Magistrate and seek for

‘.clischa:g$e:,_ ‘V 4’

W

4. The petition stands disposed of in terms of the

above observation,

.s;a/Qtttjsy Q

vrp/–