High Court Karnataka High Court

Mani vs Pennarasi P on 1 August, 2008

Karnataka High Court
Mani vs Pennarasi P on 1 August, 2008
Author: K.Ramanna
IN THE HIGH mum' OF KARNATAKA AT  

DATED THISTHE 1ST DAY OF Auqpéfi'  "  L

THE HONTBLE MR,JUs'f££;1é:'--I§.12AL'&;:;i5:'re.»\<» " 

BEFORE

CRIMINAL APP1:;é:; No}¢7g /%:20<§5%;  

BETWEEN:

MAN; _j ' 
S,/o.EsALAKRisHNANA;' 
AGED 32 ms, __   
0<::c.Wr. BUS1NES5S,  V . .
R/0.20/1, 31% MAIN :'7»:0z=;z:».,,?
swATHAN'rHRANAGA:§5' 
SRIRAMAPIJRAM, I '   
BANGALORE--~f360' O21. _ '

(BY SRIV.D1'GANE,G§R,,'}&§}yg):..'*

AND

_....----v-we-nu...

O0

PéMNARAs:" P. 1 % 
D/0.f?A£ANISWAM~  x A 
AGED 42123,   ~

 Lg/o.NO.':.39."~£1m C-Regs,
 B'I?LfsSHYAMNAGAP,_ 

*'sRIRAMAPURAm,A '
-- ~ BANGA.LORE -"  021.

.. APPELLANT

. RESPONDENT

53:23? B.M.BALAKR1s§~mA, ADV. ma M/s.B 89 s AS318.)

:1-it-iii

_ “ms CRL.A. is FILED U/S. 373(4) 012.9. c. PRAYING TO SET

fi;E.€{!.)§§..T{+{E JUDGMENT £31226/11/2004 PASSED BY THE ADDL.

. ‘.g-;:.a.1x4V. BLQRE DIST. BANGALORE,
=..r::’»-zwzc’1’ THE RESPONDENF FOR THE OFFENCE P/Ufs. 138 OF
N:I.ACT.

IN -C.C.NO.9{)0iG2 AND

THIS APPEAL COMING ON FOR HEARING ‘I’HiS DAY, COURT

DELIVEREEE TI-IE F’OLLCIWfNG:

-:3:-

repayment of the said amount,

Ex.P.1 bearing No.657’621 dat¢d*%’%27,’3e,{20eQe’een 7

Canara Bank, Okalipuram Thee

cheque came to be dishonofifeésnd ah. was
issued Ex.P.2 on 8/ appellant,
he received the the cheque as
per Ex.P.2 o13:_”’95’;”jA;1.eVf§”/ issued notice on
23/12/2005? % %?’e€i3%$ from the date of
int:i111atioI1._jei; _ ceeeue. The trial Court
after held that the iiltinaation

was 1-eoejvcx; Lthekejappeitagit on 8/ 12/2000 itself and to

i”‘f;lfxe:V:1’::spoI1<'ie11t exam1n' ed the Manager of the

Sr.Manager of the Canara

esfideiiee elmrly indicates that he was Warking

' the Canara Bank, Okalipuram Branch; that

"e1idersement was dated 8/12/2000 and to that

' V . _ _V T efi:'eet;t11e appellant has signed in the register maintained

the bank as per Ex.If).1. /40