1 CRLP. NO. 3701 IIWI IN THE HIGH counr an xnnunmnxn AT annaaxons nmun THIS mm 25" mm or MARCH 2003 BEFORE THE HON'BLE MR.JU3TICE N. hNfiNDA CRI...F. rm. 3'7"E"JiI'2*fJt"J2M BETWEEN : 1 ms 51-um-.t'H:t HOMES PIi.IVATE' Lmxrmnk' 2.99, mm: .?.I;t..?.K, as 2:»; % V vx:t'1':u. HRLLY1-'m an, B"LORE . E? E3' Cfimfifififififiz-' ct-mmsmsamzm RAJU ._ . ma, '.n.w_':..m~: .I.=::_1.21t:;.§ V v:s:*1:'rz=-.14 m=a.L:tA, an 1': 1: sun *ra.%rsE:V%P;1#j:Ln1;aa3Lr:~.p;1~ # "ism" EDEN mmvx, .# %::%c3V,.__ vI&"f£?¥5zL__ MALLYA an 1: 'I 'rfi1!I1'.:'| 5! um.-n.u FETTTI'Hfififi [£!y'~S;:*i ADVJEOPL sax. c: v NAGEBI-I) AND ' 9. I'. SIG S=K K SCREWHRLA u ; "-f'--«I?,.-'";':t,# es»-A r-.nm'n~=":'-.=9\n'u"a ._ -..«.uA..n- u. naun .._ "3aCtIa?7BRY Tnmmaax man: an ... RESPDNDENT 2. ORLF. NO. 37015001 [By Sari: B K SAMPA , CI'LL.E' FILED U.r'S.432 c11.y.c at THE ADVOCATE FOR THE vmrxrxonms PEI-WING mm THIS .HON'BLE COURT' L-LA': 1.2.3 ELEIHSEIJ To 3131" ASIDE THE ORDER D'1'. a.4,2%oq2..,_ PASSED BY TI-IE XTI-I ADDL. c.1«-1.151., BANGALORE c;;f:.**.z 'm. ma rm. lfiww rm';-u* }u"«..-'1'-IBERED as c.c.1~w. 2251539';-«.»V%'V--~% ' TI-IIS ~::R1..mrITxoN COMING on FOP. §'WFLii.'= <3 " ms mm, T1-m COIIRT 2-mos: ma: FOLLOWIIQG-«:A_ , own % The petitioners arreiytgd 'eai f':.&c$'-.-.91". 1" to 3 in C.1':'..Na.22616r' 99 penn?;3.Vn«¢'V_ " offences punishable under V' filed this patitinn V:a:t.:"<§s:c=a.£adin:gs pending -F-'In.nv-Q 4 1'1 \rJ.s.vJ..va...u.n 2. '.I'h_e_ 1.t§"&a-:;iec1V'v--.I-ia:.gi'~:§Li:::ate ttzsuk cognizance, xar,:'ia':~:fi.»ad Vvstatémfiat' of complairmnt and issued pro-:: e*'~:,;;s"' ::t1:;'e:.4'fi¢'L;used. Against tha said order: ;5a t:,:i.t: _ .' in borders this court in --43.;-;J:.4.4'E*g.1%.1e='.Z';9.:2%.-"9. This ceurt fear-4 'cue erde:-.: ef 2 V V. _ zarme was totally mechanical . tbs matter was remitted back to learned 1 A W' 'H= .5 fiJJml3NLflW3 Hagistrata to apply his mind and pass appropriate orders in tarma nf Chapter XV. Theraaftnr, learngd my "WV and reggrdad éflérfi, saifiV;" order was challenged in Crl.P.Nbg2592f2OUi;fqTfiifi f caurt noticing the ardar was §reyl£c&.r&f' fih9'rr earlier order, set aaide the hang ard romi§fi§d,;flev% matter back to learned Hggistrfitfi wrtfi a rpafiific I31. 0: ireerren '....-....;-_ éfiérfi Ht ciéfit groumd to exiatance er orh§rwifia~ir§£z$u£ii procead. Th§:pa£fici%;9arn§fi*fi§giétrata has passed thy impugnefi,urd§rf.<r'r ka. petiti¢naua_anfiriaarnad counsel for réapahdént. v.5. 'Thar 'I§arn9d. counsel for petitiunera *ma»_.4_t:rir:augh avarmants or camplaint and sworn Wwffi rrarar§m$h£"find documenta filad along with complaint r,j~_"'».'V_g;g§efi§n£w$.E'1}?a-n. cheques were next honoured. J C'.RL..'F.ND. 370131111 considered the worn statement and complaint. the learned counsel for respondent
..-_L…l ,.i3…… LL; £………….–_.l .-…–J.—-
uni:-J.J..’.’f b.l…!. LLUEUQIJVVI UJ-‘Ll L-
J.
J
T. In the sworn at-atamant,:’.__
atated that patiticner 21¢!-E*:._.2.._V 3
Dire-c1:»c:-rs r:-f tirst petitioner
Qffarad. certain
way –
of gs... ma 5. inn tallment aura
P.a.2,BI:I,.0C-CI.-‘-V-__ Vczhungas to the
patitianera V;1’:”~*.=.eca_%iL1:rjt”‘vr.b_’uj-:v5t’«’E..I5-executed. During the
year 1996 raajgaérdant ‘&ppr’6;-flared petitioner nos. 2
tr s=::’m-~ +.-2~e’=
arm-v1~
3
1
5w
fir-Vdj act was mt approved. When
1,°§aj:<:-nds1i'f;' daria-xiéied petitioner: to pay bar}: money,
ix'-'c3.3..2 amzi 3 issued twa cheques. On
3 CRLPJKL3WLflflfl
tha liability into loan liability and agreed to
gay interest. They did not pay any interest {us
agreed; As 5. result; reg.=g¢n_e:;1; naithmz get; 4…1,E1;.éi
pl-at rm:-1: his money. Ccan11:':.'Laif1an* has 313-: m'r';i'" a
reference to agreement dated 29.12__.,$}.'J'_g
8. In the impugned “:iV’._»’1′:dze1:,flV. fiha
Magistrate would any ihrapifosfifinted
raspendent ta sell 5: site n~.e*:9.e§.3.ri.*;r,; 10090 sq ft;
fox R3.17,5|3,C’CIfJ!” __ 1;e.i§1’a:;nt paid
Rs . 5. -as .. cow- fin-vi: 1; ugavance. But
the p-mtir:ic;{1a.;1:v.sA””V..%i’.i.i§:,:’_ ‘their promise.
Imstead thefif -for the said aum.
Cheques $:aa1:e’A”‘:uo-tv’ Therefore, learned
ennui: » i’n-.1-:1Vuc,9£.A __ primn faczie proceed against:
:::”‘;:_atiti§$nAe§:;:s ‘c§f’fenca punishable under section
pf a comparative reading cf the
e;1«}§$r£;’u».:a:tia:.Ljeuiifint and impugned nrdar I find those
fa’u,r;:’r;.a :1:-a I_1g1_: gtuteci in the sworn statement.
iafuré “p-:1:«511r;;’ tha irrrp”u.gned ardar the ‘-
6 CIILJF. NO. 3701 KIWI
Magistratsac has n-at lcukad into sworn statement.
Therefmce, petition is accepted.
‘Liza impugned order: in set: aside.
-amittad hack to the learned I£ag*iatra.e.w««.?§_#’;:.f Ag;-a–
cansisrmration frcm the stage of
atatemsent in tha light of t:.b.e.__. oh§i’¢%§’:’fi’atir;:ia;VA.
herein and in accordance with
The learned Hagiatérgfie f_:aI;é.i1.__ ‘é::<::%1§teIic1§rVA tha
._v-amennts at aomplgint =,§':#ro.i::n'°"~v§t§é.1i:c§m-ant and