wk
-3»
Efi ?%§ Kfififi £Q§R§ Q? K&R§§EAK& AT Ek§$ALQRE
gamss $325 $33 23″ may my E3935? asea _
BEFQRE
“fifi Ei’3E€’ELE E%..C’é’¥.§5’§.’IilIE K. .§:;—-
cgzxzggz Ayyxgz x$,9;2fi§f;N 77~
fig? V V a« V
$RIMZfiAL §E3aa: $$,1é£E§55_ 5 ”
Ii maximums lfififill i939f2ae§; ” ‘ ‘
§§@wEE§;-
ax? L§ESfi§RfiEA ‘, ; V, _-,, ~ ,
Effi $3: Ragggggg. 2 %~* =AV«w-W.
EGES A3Q§?,5&”gEA&s”.g_ _ fiV{vH»
a§a= mg 53; E: gCRfl5${ gaaxfiv EB?
§EE¥$fiE,§f&EE%%;%$%fi§fl§A$%E-,’
E§E%fiLfl%E*3Z” ,w’Q 2
:&¥ ggzygwxg RE?R?§I_F§R»§’E5§§EV§PR&S&fiy
S
&$?3E;% ,»_
méfi
5&2 fiaéaggg K *
gay a§’gR:£HR&§§g _
&fi§§ fifififif 33 yafigs’.
:*Ja§a§:*§@;a§a1T
»_§Qfii_E£Y§¥T{ §TREET gm 5?~§§ C
‘$25:
4.-1
u§AfiAQ&Ru =.f
mm COURT of KARNATAKA HIGH COURT or KARNATAKA HIGH COURT or KARNATAKA. HIGH COURT or KARNATAKA HIGH COURT or KARNATAKA meu c
. . . LR,E$PGN§fi€’I’
“:2 E A R&EREEfl§E Q§%3fi¢ Anv., £§fiT
Itirf LKJUKI Ur” RRKIVHIHRH l’lB\.9l’I \..\£.I«f_Ki LII’ I’\I’\KIVl’|iJ’-\I\Pl l”‘Il|Jl”‘I \.s\J5JI\l VII” nnnnvnannn FM!-3!”! la’-I5-lI\I \Jl” i\l”|lll’IJ”\lI”\l\aP”| l”‘H|JI’I BLJUKI IJI” l\}-IIKTVI-l.lI-\fiI-\ fIfL1I1 I,
1%
W7.”
f§3i3″‘L,;é’§ ES E’I;”€.:E3 E3’§’f:§…’?S £R.§’..€Z. EX’ TEE
S-“=;I3.”.’¥’?;?{:%’.I.$:.*’E;”.’¥’;’ ESE ZEE §EFEE.,L%=§’i? ffihsifi ‘£’§~@fl’ ‘THEE
§{f.ii%3%”*E%E_sE i;%’.”a’E§RT §%&”£ BE ?E;E?sSE§.3 i§.’E} $31? EEEEE TEE
a,3″:’_’s’E%”._3r:’i*’§.”‘».Z§’3’°;?”;’ ii}? 2§£iQ?5’ETTP;.L Efifififil} 3’35” TEE 15§3€IZIK
gaxfifi, a xx Agcg, E*LGRE czww, .fI$,>_
fi.$.%fi.E8§é§f03 an 2a.::.§§« Afigfiifflfifiw-$RE’?_”,
??§§$fi3$fi?§£€§fiE§ Ezm. $53 zsfiyxfiafi ?{¥iS.;3$”-”
$5 $325 55?. *»’-‘
xi £fi1H§E£ xgynsz §¢,ifif280£i\V7 ”
gm: gazmaza
53* fifififififié
£533 afu? 2% zEAa5,,.
“fax $3.53; IE £Ra§§,fl~ _, u
329353 :3? ggavzcs §$Af:e§,j:,
V ” . V
€33
gggggg 5′ I 3 …. ‘A
23: fifiéflfiflé K .
§_:–‘»&sm£:’?:.?.:,
Vx&§EE_%fiS§T 33 ffififlfiy
“:13”. E; W p
*§fil”Lfi%fifi?;.§?REE? §a.*?-fig fig
. , .. §;ES§$§§E’.?E2€’1′
“333_E§E;;,;{.”V-;’:”:§2:’a.?’%’.2′.aE3~§l’5~£’ii G§%3IY*?& 2 Pi, {EEK}? §E.ESfi%”‘E’§}
»f=3§:~&J E3 FEEEEE 3:5 3?a €R.?.§ BE’ THE
“€g%TE gag TE gyggzaawy Eagymmg ?HRT TEES
ww=-ELK fi$¥RT 2%? E3 gagagga ye $3? REESE THE
«_ £¥§&§m?E Q? ;$e@:?$L :$.25»3:~$§ §SSEB B?
‘ Egg xxzzz Aflfifi; gggaazggg? 1% c c.§s,1asa:a3
Rfl%$E?’I§§ THE gasysgagg-acmvszs Ema TEE
QEEEfiflE %f¥f$ 23% QE §¢E.A£?”
A
,Q
4:. -‘
nun uuuxl ur mxmumm Hm-H cougar cs KARNATAKA HIGH COURT or KARNATAKA HIGH COURT or KARNATAKA I-IEGH cousrr or KARNATAKA 1-new c
/__’2>…
E:-:*:’th theaa apgaala are amazing C211 fiat
fzxg” thifi flay, tké £31322: dsezlivared the
J§37E€£»E€E2%’T
ll;-j
giézfigam-ani atad szzzdez «bf acquit:”:ja3;’_’_’p~.é.3éad’
33″ Ffijtfgfiiitifirial azzssa and F:.i6§%tiij::i,e:§z:§:a; ‘3.A”‘:._;$;1:al;l
fjfiumaz sfiudga at “‘f3LAitS$ V_..i§£3.C.
%:a.:$Bé% &r2§. 13953 14’%$2;gM§;}.:»e%nging the
aw:e’.i»§z= af a9&.cq1;3Lf§;’i:a:;51. Smart,
3 3:
cga.;;’_?;*.:_»_:;<_:;"itzzg7:….z:.eE;§:a:%_§$';§¢:zT§:' =. f<.f»:: the Qffenme
5}}
§:;ni$E::3'_ ":E;§_3§ E€;~E.,…..5§.::t. Since the
:es§;:–»:;§§.g::'– 'ir;V'§{=i21;h»T.V4Vt%;s§é'– 'agggseala ara em:-: and
Em§g :-.*'.':aG"€"…'€':i'<._§";'}'_%";§ axe: taker: mg tagethar,
Vb-ei::':;_;;«____:i_:i.;a§c2a4ad afi by thia manner:
<§i§i§¢§{"§éf§§Qi3.:VQ"'V, .2I}f ardar ta afimid xaggatitien of
?.iE"a:a.L'??li$'–~§.::': 'i–éL§w«:. 'TI= V
x E': :13 the cams {xi am aypaalzant in
Epgaa}. E'%"G..§f$§ that tbs zaayaandant is
'*-,_ 'a2:§q¥..aai;21m:§ with 32:93 anfi raqmssted far a hand;
Ewan aizf R.s..l;1fi,€§§@f- ta iE@I2<.'§"S2'€ hig tzavel
%
'j
_..¢ 0,,»-
x::a’tE:z the wpaalfi ax-isa..__4s’:»a1%§iW ‘;*::s5.? “‘r:,2§$
zen count: or KARNATAKA men cg-u§;1′ or KARNATAKA HIGH COURT or KARMATAKA I-new COURT OF KARNATAKA I-HG!-I COURT or KARNATAKA HIGH c
/5’
3, En. £33. kgpeal R$.l@!§5, likawiae the
zfiagflmfiemt Earain had baxrsweé R3.5$;$$$f”
ffiam iha apgaélant and ifififléfi Ex.?.1, cfiafiuafi
wkicfi xama ts be di3hQ§Qf$§; when. it wfia:V–
§EQ36fit§§. Eirst natica aama ta_ha iififisd ta
aha $a$§$&§ant an 23.3.2§Q37’w$i&h.°wé5 duiyH7A
servafi fifl the reapande§t §§_23;3#2§Q3; £§aifi,
aggaizanz at aha r§q3ea§m §§.°fi§ah’r@3pafiéant
xegzaaanteé the séifi-‘j¢$§§§é :$Ex,E*1 fa:
E5*§%§%§fif” “w§$§h:~%g%¥V#a§gifi { $i3hcnared.
Ehexfifazag g$§;Q§§{§&§§%cg?r E3:E%é flame ha ha
iasuefig,m@j#§r%§%yfiu$?fi$$rva§ an 23.S.20S3 anfi
flamgiaifit fiamaV$@,b$ E§§£d’$a l2.%.2Q§3.
fig TkgV.tziai £§urt after cansidsring
“$3 fi%a§ -@m£A§£fium%nta:y $?iéence giaaed <31
;é$$ifi v§f %E&th aha §artia3 dismisfied the
£m&§l§imfi$ f éfifi acqaitied tha raspanfient
z.4%Qifi$&V éfigt the caagiaiatg fiiad by agpellant
'i§Vii%Q haxzgd and tfiat it futtha: bald that
V*, é¢é;a:§el1ant failefi ts gzéve tfie c$ntenta cf
V *. °§fi£tim$ 13% $5 §;I, Rat, fherafara, aypaliafit
hag Efimfi my with.the$5 twa agggfia.
./4"" 7'
/ ,_:.:1_'/4 .,_;…
i
HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH
new coum or KARNATAKA HIGH CQ-URT or KARNATAKA HIGH COURT 0% KARNATAKA
,c4″~
fax tha gypgilanta has Embmittafi that at the
zaqaeat fif aha zaaygnfient himafilf 3&5 ghequas;
E£.§fil in bath tha eaagg warg graaantaa fax
eflmashmsmt fifif the aecamé tima wkiah sg§§ tfi’V
fig fii3§anara&, tharafara, matica Ex¢§.3%.ifi”
fiath tha maafis mama t$ ha ifi§§é&;a}Tha:éfi¢zé{ ”
01
aam§iaint againat the ra#gémdafit*in»&afih Ehe
Gaga» It $5 amt th$”§gg$iW$f t§£_aggéiiént ta
§EQEQflt tha cfiaqae far mzésranéé fig: tha Emi
txmag 1% ;$”k:ha32i%§§fin§én$ V$hQ has played
fi@2ay@£,€aa§ia3 ta fiéfiraad tfig rights at tha
ag§$iEah$;: ?%§§gffi#ég”a§§eEi&nt baa rightly
fiimi ifia £$%@E&ifit ii tima. it is argued
+14. ..
“?*&fifiE§$agca fif the sfifiqgg gm: its baanting
Via: “aingfififgéiemt funfia is the affenae
gafiigfiafiigffiffi 133 afi §.I. fiat. Tha cauaa of
x ‘§£tiQfiaa§Q fiée mamglaint far an Qffence
*4Ag§aiéha%l§ unfigr Qaatifia 23$ af R.I. As:
*, é:ia$5 Qniy after fiéfiififi $53 333 {hi af §.I.
> _ fie? :5 sazvaa an the fizawax anfi an his
faiéarfi am mfiifi yaymant Qf the chaque ammunt
tngxa is me delay as _su¢h?2in_ filing ‘fifiév
sun puum Ur IRAKNMIANA HIGH CQUIKT OF KARNATAKA HIGH COURT (3F KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C
,6?»
5f 34% affianae and nathimg mmrg.
Thgrgfare aa affenae undax 3.138
Qf tha flfigfitiabla Instruments aat
1% in. the nataze $f cmntinming WIH
QEEEECE amé as aaéfi Samplainfii
figsed an aaaam as subaequentsay
fiiskangaz sf tha afiegfié;
$$§taini* maintaiE&§i% 3V;fi;H 1a§,I=
xmtwithstanéing thaH§§3t that.tfiaH5*-
fixfiwaa flags not Ia§&:1 ‘”t&é
mgpaxtunity gag fIfiié5H”
fiamplaint after ‘I«it§_{£ffi§3t
fiifihanaur Iagg ;tfi§%§é§fiQ;Il§§Eiea
made: 3, légfififfiaf tfifi §fit”being
a$tv§fi5_;fi3v§haIQfi§a%ef}’§f the
s§e@u%+_f%h§$<iaIzeqfiiEafl is that
tfia 5h3§$$H:'$§¥§l§=I*§§fié. been
pzgsentefi wit%i$'H$ixI%¢¢nth$ GI
within ;ita. §a§i§i%yI as xequizaé
fi$§3x ikSg§3fl§&?'H"éfV the Act.
§fizth#:;_<§hQ%jémplainant hag ta
makéuéat éfiat a natica afi damanfi
Vwgag i§aaa§'~té tha dxawsr within
~Iffif?aafi."d§y3 fram. tbs data the
{"nfi§§aé wag Last zaturned fax want
4WIaf}a&§f$:i$nt fandg and tie ézawer
g..a
L1
g5~faiia§ ta make yayment within
.a- s
I".H:aiteefi fiaya {tam §he fiate Qf
:zasei§t Qf %h&t nmtice and the
A
x/H'?
A 2
3;’ ,
/’ – I
L
turf LUUKI U?” KAKNAKAKA HIGH OF KARNATAKA I-HGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA I-HGH C
12
”
Qfififiisiigiiligf agrzy §.2″;«:::%;r:i.a2′.r;m §.war:’:r3Zbin;g yariofi
<35 Ii;%.§§:i%:&':i:m £93: pzssasutian."
Féggther tha ieazm.-aai ::<::-garage}. z$lie:'-}f–onAT:V't3ée '
fiaazlaistzsrz Effiflsfiéfiéafi by Apasx $3213.: ;'='.n €2'z3§%,s:=;
am&§:§.fg.*ath ianaria anti ethars 19:3
regusrtea in regartefi in Sc' .§agé.._ ia'5#§,
zehareiz: aha E-fiend' hie fipax Vfiazfivt 'Vhfild!
""*E'%'an gazym-:sD:'*fi.;,_[ " .':i3-;fi%fg:;'i;Va::i:£e:1:' 5
?3e:'Sf%E".:-{E§23'.§§'E.E.'?'.'li€'="'.s"i-'?.v
$'3a'?3f£:'.&.?9 ¢Ci'Q'£'id.;'iifl.¥.1.;£.3'i;q
$ff£E'i=..B£.'=.%4 tie gmziad
zzf ':?';v;:$_&,:t~.3';}t;ar.'§.c;:i 2&3?' 363.5568
£w3r§;f;a::€:_ — §'§%1 *g%9"w. _» mating. The
£.';:.,;:"I'£$:',%,a.-3;' 1;»eii.3; by Sac'4'?2
a.i;c$::£Ei4 i3:3;;:¥V_ tr:2 a fzeak perimd csf
en" "'§;:«t_=:.gi:1a ta 2:222; 33; evgry
.A __%:%m time aizzzzimg which the
-zi:;f ciftzxritinuafi .§ “‘
Fifikgaféigr, thza laarmed. aaunaal fear the:
é’§*;;%:,%,§,Z?§;;3r;%.:a zsfaiaé 332 $32.25 fiézii hemrsk fiaciaiorz
;i:sf __”§:%:§ aigrala High ifazzzet in @353 afi I.«ai<sh%an
fie gwezxaam Exighaana zeyfisrteé in 1996 (1)
trrigsg 5&3. whergizz it has hear: haiizi;
Iun s..uu:u ur nnnnnunnn ruun uuxagxl ur nnmvnunnn ruuvn Luuru ur I\P\I(l"lI-III-\l\I-\ ruun LUUKI Ur IKAKNAIAIU-\ HIGH COURT Of KARNATAKA HIGH C
,4
[xi
"ssm;Z&int gas 56 iagnshed an
%agi$ af seagmfi as any aubaequant
iishsnafir G5 chéqus ~ $ua¢e$5iv&f"
cggge af actian aan ariaa ah!
zgggatafi prgsgntatima-,' la§§
fii@fian$nx cf game gh§qu%&V ~~
fiéfarmant $5 ;§E@§$fiE§i$fi §3t T5fi; :
ac? prajnfiifiial ta zéfitarest =§§« '
fixawfir ma: am za¢fiy"ifitén§ed Hta
iazaaa fi:awefi<T @fL§ ¢§%qfi§;_ "
=1 aizzt wiiE._…._v:?:;:–2:
imagiite
theguE&zfi<fthat 33
E'. V "mi-§%:~~. :E'*§E_.3."'¥:e';ai__ in t ime
mm h§$i3"$§_®né_6:W$§zé flange sf
fifi€i®fl1§§fi£fiQfiWé§$iiQE"
“FE , T§eze£$:&mv tha £03333} ffifl the
‘a§g§;3¢m:V§umitt&é that th@ gayae aam file &
amm§iaini’%g&i&3t tha fitawgz af the aheque an
n_ tfie baaig afi caaaa fif a$ii$n fififififififi ta him
‘”4_a§ts:*,is3uimg dgm&3£. fifiiifié far the saaend
‘V_ fiém&g with the yiea that afiague was pxasanted
V”-_ §e¢¢§£ iima at the inafianfié 3? thg amused.
Em thia bebaif aha xeliafi. an the dscisisn
aura uuum Ur :\AKNA1ni£A Hits-M OF KARNATAKA HEGHCOURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGP} CCURT OF KARNATAKA HIGH C
42’ ‘
aaié aafifanea, fisfififi mast mqizirg any
fz;;*.:.”?;Im:£$.v:,:.’a?.=.::;<.,*e;, as 833$}; thzéw sazgsgeais ia l3Zab3.e__._%:::»
fig 4:31 3zr::§=.$ aasfi .
.:’=*.€:a’::*;2,:*.’s:.i..”i;’.:gl’;.§? thfae wgeaés 5.ism:_3.*S–5e§:i”‘ $3 A *
r:7Zm2*a:.2is;:§ sf mezvitfi. ._
337$ .