High Court Karnataka High Court

Smt Bhanumati W/O. Arun Panase vs V.M. Deshpande on 15 July, 2009

Karnataka High Court
Smt Bhanumati W/O. Arun Panase vs V.M. Deshpande on 15 July, 2009
Author: Jawad Rahim

EN THE HIGH «:::«:::um’ ?~I’BL}:”i MR.JL;,sT1:c:E”‘J§§vJA§ 1s§§;.;1§§2i ” V’ K

CREMENAL Rgvisutan PE 5r:§*:0N NG..::é:4»:§7 2év2:;x§_”‘

BE-‘TWEEJN:

Smt. Bhanu§31ai.:;”_». ‘

<3 Af11fl.'.P8ii€3S"E3":.:::v_ _ .,

Aged atgéjzut 7{3A.§§'ears{'fV ' _ .

Pxfiprietar ef’Pana56_?S;~ » ‘

Eésar H3132. Mandir, ”

Angai Roagiv-,_Bc::ga’um; . §>E”§11’§{;Ng;2

(83? ‘V R§r11t}1§’;:g§jéi§iT§%;ta Bang; Azivocatia}

5-31éi;-ii ‘ B:$§;§’a:i&s5
{$1’*§,f\}’V’CfikEift;S}”1,”;

S ,1 9 “E’=fiah._§3p7af3:*é D€Sh§a:1§€)

ag&c}. abagt 5% years,
” V, _ 3:; at Krisixi C6103};

~ “‘3hag”–§Ianag:ar, Béigaum, §ES§3{}F{€BE?€”E’

(Eff; Si: Bizzegég 33:91′ iétiikarzii, gcimmzeg

This criminai mvifiieri petitian £3 fiisé afs :3§’?§i) rjw
S€{“,14Ul 0f CIPZC. praying ‘:0 $61: aside: the: Gififil’ p8;$$€€;§. §;r}»’ 336
E fiiifii Ssssicms Judge; Btfigaunis iii C:’i,z§,§’éz3,§j2{}9€; éiaifizi
}8,3.i.2(§Q§ 231$} Eh: arzim’ 2:2? <:31.;i§<:§,is§1 "§}&$'§§i?{i E33' €316 afiugiiciai
iiiagiafiaée Fx{f7».,??%€;:.E'1!, 3"-,§eEgau.a}13 ;}a§;s;:=.d in {l{3¢f*§<3(.i4i:3{73{}€}!'%

2

ciatsd 8.i2.2£}GE”3, and acquit the accused far the r:£fl’::nces
punishable 11/ ‘5 138 af fiegofiabis I11strume11is Act, and

Thifi petition coming on for admission fhis_.;iiay§’A

made thc faflewing;

The convicted accused is in Iisvisibm “ag%a.:Z::3;st_ “csTnéuri*é:.t:fi

findings of the courts b¢l0W;’TV_fu};diz1g”h.imV

gauxlishabie under section 138 of fiégfjiiable ffistfifilmcfits Act.

2. The matter 5,-“i:”} 2i£:iifii§§ si-an after notice to
the resgaondent. f.;éa;ncdA€Eb’u;*i$éI’@i1_b0.i%1 are present.

‘\E};I€a;”€§§ that $115: matter mquires

c::)nsic1erati<:§3L:1;.V §($fiff,iC.11A1«S§».€t*£»'1.'iV}1it¥,B& and with conssm it is taken

= ._up rifispcsfiél.-. _____ .. s

private cemgalaint subizaitted by the

msyafidani, juiisdictionai magistratfi teak cognizance of

Vflfifincfi H v.V3;$11:;is11abie L"Ef{}.s':§€§' Sacfian 138 of Elagctiable

V' fixzeats Pgci: 33$ f}'i};§ £116 petitiener ta ma' 1. Dirgrixxg Ema" Z,

V' resgozxflsntarsomplainant hafi establisheé that as per

.V'm¥m;1aI unfierstandixzg the comylaiaant ha§ 31301326431 the

petiti-mm:r»:3;ccuseé tc: obtain 12333 from the CG~'G§EI'&fiV€ Sadat};

?""'a
§"""

3

Of which the Cemplamant was member. It was uncim*st.Qé>dj that

thc ioan that waulé be sanctioned to ‘€116 comp13ing;1i*”‘£3(:

givefi to the: accused for her benefit and accused”?A{r3t:Zd.:152é§f

ameunt and discharge her iiability. “”i’I2&& ‘.;1é:fa1i1té£3′.

On demand fmm the complainant, Qjgef’-A.A§;s§:%.ue;éI’

Chaqua far Rs. 1 lakh. The €hdq1–x§§”£31: §I;t;f::”§€§};’if;_’3Lf£:i{).’}i1vV’;f;§”Vfl1€s:bE1:'{};kVV V

was dishonareei for ifls1;fi’1cien<:y-3f.fund*~-.neceséi;tat:i13g issuanca

0f statutory I1{)fi.Ct'3 as 'i3_1;VE}}1eVv1" {E3} to section 138

cf Negotiabie I:1s*4£";fi3..1'g1v:11t:s§VV'¢«%;V:é'i,¥; through big

vcxtular :';vstat:::fr.%éLi:t –~a_fsa the basis of zioctiments liks
EX.P.1~o1i gi1:ézZ» ch;:':q1i<':.;' &. Ex.P,3«»'aa11k en&-::rr3€me11ts§

Ex.?£§;~'po$ta1 .Vac1§_i*:i)¥§nz}§§gm€I1t, and the repiy sent by the

"a::::;§§e§1 A~.:%;xéP.5,W§:s:ab:is11ed the ingraditznts Of ofiance

.Vvi1;?VAVjs.V'–:*'138 of Negctiahie izistrumcfits fici. 3&6

gkéiiii-§.3__I}.€1fV'$??'§5§ AC01'i'i.??;€f$C{i and ssntemzed '50 pay a sum sf

1%?» by tha trial court, which juzigment was

.i;;:;:::Sti§s¥1ed 3;; {3;r}.fi;,i/2336 on the ma ef Eearrled z Add}.

..__ 3¢;ési:3ns Juéga, Bclgaum, rem-zratifig {ha plea of i§};Z10€€.{1C€.

: "§'he Eearnsfi Appeflats Juzige awn 913 :'€consi:§_:3:ratiG11 cf entirs

N:

_»–*””

,j&

matmial fotmé no merits and ciiszzaissed ‘ihfi by

judgment ciated 18.32609 which is q13.e3tiom–:d _

3. Though the laarrmei CQ1:1§s’ei.fo1’f¢ p€fffii§i\1;éfvv;c31i.Ed V’

conianil that. the evidence has V;a’3.;:3¥; ‘–. b%eI3. ”

considarssi in the right persfiezzéivg, 1 “find ‘:13? $51′: SE85’ V

(.’3(>I1i€fl'{i0IL It is noficed @113? P-V5 Comfiiaigxazit, in cigar
tsrms spoks of the tra11éa'<:ti:::::;L_ 'fige acctisad Cozfld

110?; negate ciaspiife._t}:;<33:ti1ii;g1f;:V::a71f5:3:$»vgxégmfifiéfiiang §'€ot.h.i3"1g is

sa1vage;§i"§.fiV §':és»¢V§i2:pp{§£9t'V'§§&r fiefence of iilnmsmmfi; cf

Gfftillcir": {:i1c£e.r ésesrtiazfz:.}.38_'€vfi§.~3gGtiab1e Er:st1":1mm1ts Act.'

'E'h€:' §"3;:i:i'i:1gv'0f guiii; againsi {ha a€f€1'1'éSE{}§ :3 bagsafi an

c:7ic%§r azsaéépfabic mri{f3&;:1c€ an macoré, which has beam éaciiicd by

Whicfi is {ma}; C-mitt an facts. Since: {hare

:13 €56:-t1<:1:;z':*z;3if£;":n§i11g ef facts, haxfily there is any scope for this

VV &;:s:[::°i i::»—izzierfere with such m"§t:~:r3 exercising gsower £243 337

3?. in the result, I decline {:3 ixzierfara with the fzzzdizzg
mcerded by the warts; bales»: Hawaverg ag regaxfls sezfiemz-6 is»

vamceméé, iaayzzsstézl Cmmsei iii}: pétitianéfr w<::'§_;ié toniand ihai

rfiw"