Karnataka High Court
Sri S Madhav vs The State Of Karnataka on 10 June, 2009
V' " _ ~.1,_'§A§r.';A,!%;1mLE 5532 35
Ma »...MM%-sm wmz' mummmmstmtmmu smww fimfifiwflf mm" mmmmwefiflwm WWW mmwm MW azmam" Q?!" %fia%Wfi{WaE(fi. HWEW fiflififi?" @% Kfifi;§'§fi§Wfi&K& Mfiévi C0
3? THE HIGK CGURT 0? KARNATAKA. AT
9513:; 'mm ms; 10%: my ma' JU1§§*%§;*;:;{i§s % V
THE Hczmm hm.
CRIMINAL PETITEQN réQ%.;§989k%£3§*%2'eG¢6 % % % %
%
cmmrmxz. PE'£'I'I'Ififi'=Iff{3§3~.5§-Qiijf <1}? 2095,
5991 zamoesa g¢;992% OF fiasss
BETWEEH:
2." SR: s..2s§A:-E43;
_ __ .1£3_fI1VV'v.':?f1E'.Ea"if ;,_:= :~;':..':+_4'r3aa,. sszmsqsmz
,._1:3;__t3 Eaafrvviaskgss, HA3 arm 3*£'m$,
j3;m*;::._mmr.Aa
. Pgflffifififi
§flfiE$" IH A3333: F$'?E'§IfiHE§
§B*i:2«§.!3 *v'.?§.§DE"JI ;¥i3S9{'1EBiI*E3 }
.--an-..u............»
" H 1 '§'}{§ 3'§'§'=:-."I'E Q? §€fi.1¥;fl'§'&§{fi.
E3? 8"? T33 32% §§§?EC'Fi3?%. C3? 9$Lz§CE
IfifiI RA PQLICE ETKPIQR
5A?=fGAE.ri§3.E 5&6 $38
., R%PGBI}3H'f
{cmm IE ALL vwrrezaxsg
€53': ERIE %%}3?-'sPFA, H..$.i?;'r.?g§
z."=,.4':"$d¥<\ A -i<»'."\£ a* G s,s*"<_\ x ;: rs «our as ze "Q-we' wee' 'ii
ff:
3
§
wnf"
:3
E
3
M a::cmm" €73? "'
.°§" w.wwuxve:a>-w:;wa'mw ummmcag ~wVam'%>.,wm* mm
if»)
mass Cazxzfizan ?ET}'Z'§'E$I*€S §'ELE§,'§ :1;_;%:__. as:
C?-'€..E'.C §'F:3kYI?=§f.§ Ti} QQESH THE PF,CrCEEBI?~Ei§$ $.CZ.
NC:-. 22:?25;2:3a3 :r:m.9.s9s9;:3s;, <:.{;.::c:.:;j:s~<?_:«:s;*2aa;a
{CRE.z.E*.59§l3,f'2§$6,Q..Ci.i*é<3.22"?1"?f2§¥33 ::ss'«:.1;;'.9_; ~ , 25.3.
aggiiimaéz mm <2.C*N%3.22éé3§2f:*C;:--3 -.f§;$'i'~:--:¥,;.?j
m.5992,e'2e95,e :3}: ma FELE :22? x A:1:~.m'..V'jv~.a::.:*»s:T'.--e.4.r.§,~..
{MAVG 'E-mL§..',';, 3* 1.99.3 IN S<'Z}_,.'§.'A_.R .a.;~:"""?s.:%§:«::r"VV €Z'£f=?Ji'ZE1?"§3§ "..
mm PEFLTAIEE TO ME E*E*§'R.8:§ €;a1¥a':.:~:,«. I3ECi_.{21xR.It§G"' 'I'§éi3x'i'
CGfiTI§UING THE ?ROGEEDE§G3 ;%fi£IH3T< THEflV_¥flULD '
RESULT E29" .32» *§'-i':*'PAL §€}ZS{2'AH.E:§:'Z;;E3 $3», J2;:--;%*1a::Ei'-..A.tajn
GRGSS A3683 $5' THE §R::1ca:3s 05*'-.;
TE-ESE ?13'I'I'£'__EQE~"iS a:;:§i43?£24:<:«_»_a2~:"'2*m:§._ mxnzmumy
Emmme IN *2' .GE,tSE3F_r' mg, mm *€'.§{IR'E' mm;
mm FGELLQWING: "
The haw seuglxt
far in C.C},1*l'a.2§'?'15f2®3
{mg L c.c.2ia.2271a;m';3 {C*.r§,P
sgwmm, ::.::;:«¢%§%22?:?;2:3a3 {map sggxgzumy
was gm? saezzxzma %
% Rasm'w&nkz3f mam
* : ma cmpaam: an mm mnmm almxmhaz me
§s.'.3,3..----~{'§amP&Ii1'.é' i& a.
Camnygoarafiwci by m pmvfmfizams s::»f€h@tmr HE 3 0f'
fiw Em1k afirzfiiafict, 1934. % 1:
3. Th: Cemmny was Iwfiiatg the cicpmaits '
wllectaé finm 12% mambara nftm yuhiic. Aftser
uarimm caflwiainta mm the fléwsitm-3, tha Rwfiféfi
Bank of India had mmnea the "
Rflfifitramn asf 'rm Cawfiflfiv' iasued
af «am Act, by im ardsr ama 10.4-.2%C3iCi?:*awh
ttm Company finm. awepiing
En any mzmr with ' fiflrmut
prior parmifiaixxn af ,
tine Rmerve the: mn-
repaymmt the depasitnreg which
W" "?75%i¥fi1s*. v the mmyapw rewm»
'Wm ' mg L.;~,_vE""'¥.:§;1:v:§;z1f;rm.av'tiasn, thfi Rmww mm at' India
Mamet" fiiaci a mmplaira gm:
iTZ€;;%%m;"¥' Q? WM%§%%giW'v . "" « ~ .« - - - I ---- . «. «
flfifi %'"§§%w§"§ Kmamagmma §*%%fi3%"%"é @.q%.M.fiE%"fi QM" mmmmammx &"€€té%z«%*E am-mum W?" wamwmmam, Miwm muwm war' mmmiwémmmwa WEWW fi..w<
-esgu-? 'aha 9fi"¢:.r1c:m gufiiahable
% [ f @333 «me, 41? an& 429 effifig
Ak T4. Lmrrwd vmuxzaei Em: the pefifisrmrs aumim
Eiramr :§..S.Patta§§mmm axfi fix mas
¢§*r«£L
§¥""§§ %&..%W %°7%f§W,W'§ W? KN ' M1 " ' . - ' - .. " I49 . , ' V . .... .
1: Kwflfiflfifié Wfimw TMWUEM W?' §?%%%N£%%¢fiafifi?%; §%¥.€i:¢§""%% Mfilfiflfififi W?" fl WWWM KUURE U?" fififlflfififlafifi flfifiiéw $3.?
@1113: the Ixrmmm and they have: rmwmd mbmfom
Tim fifing cf the amzmylaint and %r&o:-e rm ofianm is
allmead wirzat tim.
5. Sri Hemmppa, learmd Hog?
the rvesgzlcrldem aubmsnm that, in at
aempifinmt, thnreugh
matezriai was mzzmea mi;-La:
mw amively .,
5. ma Ida
mt ans mrm with the pmmedizm
. 0% aiarnz. Ho gfiurxd m inmrkre.
*
Euéggé
V83.