High Court Karnataka High Court

Smt Johara vs Smt Johara on 4 August, 2009

Karnataka High Court
Smt Johara vs Smt Johara on 4 August, 2009
Author: A.S.Pachhapure
jj
OURT

. _?_A_ '........r..n.u-. mun \.UUKl Ur KARNATAKA HQGH COURT C-'FKARNATAKA HIGH COUéT OF KARNAMKA HIGH C

-1-

IN THE HIGH COURT 0? KPsRNATA.KA AT BANGALORE
nnvrsn THIS THE 4*' mm or AUGUST 2VOQ§*._V

BEFORE

THE HON'BI..E HR.oJUsTICE A.s._2p,¢§a}£fid§;IR'E 3

CRIMINAL REVISION PET:%ibn*3o;13v1§o§.20Qj 

BETWEEN

am JOHARA  
if/O HOHAMMED ARIEF  _ *  jg
R/A MA}-[AEALESHVARA"L.EGACY{FLAT}-~ 
09903111: GPd,J=s1'{Y FLAT 'erxfrx, FLOOR

:3 no 201 ART]-':* sm»mJi«.HoA'u.'j  
HANGALQRE    '_..V.P=ETITIONER

(BY   §-Q i9':'J.i.fa*kU:~1AR P P, ADVs..'t

we LATE.' A K AI~H-iED_BA}f?..' 
R/A RE}-IABJP. COT'1'P..GE!S . 
KULSHEKAR E~'.ANGALORE--. ' '
D K 13:31   ' . .RESPONDENT

ta’: 3:-u “R 3′ {)_ESf1’PANDE, ADV.)

r:itL;.i=;p. ‘I«.S”fifiso unmsa sscrzou 39? RN 401

ff CR.P.C’ BY-.V’I’HE .§§z31rOc:A’I’E FOR THE PETITIONER PRAYING
Vfirca. ssrr ._.ns:ss:_ 4f.:’I’I-{E Juana-«Em AND onnza DATED
4111.1o.0? “IN”~cRL.A No.239/06 PASSED BY THE FIRST

no :;r_.m1AN::ALoaa: IN REVERSAL or THE spa-us av

APPEAL AND BY SETTING ASIDE: THE

, ‘C_.’ON_VI.C’I?ION’;AND saw’:-mac: PASSED on 1.7.06 BY THE v
‘-.f’_«1a’nn:.-n_ nu cc No.969xo5.

VT PETITION COMING ON FOR ADMISSION THIS

: “£3PgY’,*.TI-IE couwr MADE THE FOLLOWING:

wr mmmmmwvmm mm” u..,.w.;m W?” mmmmmmmfl Miam §’m§QU%?i’f {$5 mammmm Mmivfi gmam M

….3..

checques at Ext.?1 and ?Z, the Sank enficrsements
at EXt$.P3 and 94, aapy af the iegai nfitice at
Ext.?5, paatal raceipts at Exts.?6 agfi fi§;f§$3;a1
acknawledgment at Ext.?8 and the :éfi;y:$£ E#§}?9
which reveals that the acéuseg3§d§£§% %v%ilfig$t.k
af tha loan. 30 lacking §htd tfie’év§fi%nfi%;a%h%;e
is ample evidence ofi rg¢a§fl*j§a_u§%§§§”~thét thé
accused ccmmittgd an_ §ffaa;a §ufi$$h§bla undax

sactian 133 af th§?fla§¢t;aEi§ §§struman:3 Act.

16.. §§arn@§WwC§ufi§§§ ufd§ ‘tha getitianar
submitgvfhgfiiflkafiglfias:n¢ égfi§%ment fer rapayment
cf infi¢:s§t§§g§ §§n§é%fi@¢fit has been prefiuced by
thé $Qm§i%i:§%t, E Emmy gum amaunt cf R$.?5,%QSX~

is ali§gaé”t§flbaVt%é iutareat fin the amsunt cf

&5&3,§§,§§$i¥. ?hé”&¢§§_wa3 advamceé in the manth

afr§éfiua$y 2§C§°a§§ was is be ra§ayghl& in thé

7, m9nt$~¢§_9¢£5§$r;2§§4. ?h$ Gcmglainaat haa gone

v ;£¢ the éfitefifi vi charging intereat sf Rs.?§,§8Gf~

” §%fq§fi m§nt§§. I am sf the aginicn that it is an

% tfié,’2&ig§ér Siflfi. Furtharmara, takifig ifitfi

‘cénfiéfiératian tha fiaanaiai aanéitian ef the

T” é&rfi3eé, thé interast af justice wéulfi %e mat ifi

‘¢a$¢ if the fime am§ua$ is :$§u¢e§. Henma I

mrwrmm mu-as gnw\:.m:mr’&aA=r’%m¢M. we-z*.ws’W wwwmw W,r’flMW§%M£MmM WEWW %k}Mfl¥