113?! THE HIGH COURT CIF ICSRRNATAIGD; AT BRNGFKLORE
DATED THIS THE RGTH DAY or MARCH 2008 ~f * 3
BEFGRE
THE HUN'BbE MR.JU$TICE_R¢E, un1k"=T" "
DRL.R.P.Na.1O38W20Q§ 'A
cxw'f»
CRL.R.P;flo.1z£§32fiQ§
BETWEEN: " " ' '' V'
main, Eiohnbdul_Khadar{"Méjn§Wfz
occzfimginesa,gfirfipbietyrg==
Eain Entarp:i3as;; ;~v~ =
0gg:Bua5tanfi, K6daqal,"i},"._,
Tq anfl ni§t.m3hafig¢bnagar{A?} _
*' ;;._$sTI§inIan*1i duL;n.9.1u3afn5 :
"E£$PBT;.1a_CfiL.fi.P.1226!05
#By'3fii.H}3Lfi§3fifiafifié, Advocate?
AND :
' fiarafifit§§45fn,fun§éWfiathod
*Majn2,VQ¢c:Lu$ine3s,
RJ¢,LaHmimag3£,;Gurmitkal
Tg:AYaflgirg~flist:Gu1barga.
, VHm";alEP0IIIT II CfiL.R.P.103B!05 5
*A ""PETITIONERIl GRL.fl.P.1226f05
V'"(Sri.P.3.M3lipati1, Advocate}
ufl-0-ong-
flnl.R.P.1D3BfU5 is .filed under Section 397
V *aA» =éfid 431 Cr.P.C. to set aside the judgment and
'*"a:der dated 10.6.2605 paasad by the P.0., FTE--I,
Yadgir in Crl.A.Hu.1fU2 confirming the judgment
and ardar dated 6.12.2001 passed by the
§},j_;.uLcu-U------
Addl.JHFC., Yadgir in C.C.Na.2T1f0D and acquit
the petitioner at all the charges lev§;19fl_
againat him.
crl.P..P.1226,~'05 in filad under sac-: ;ion~r.V,3'§''i% "
and 4&1 cr.P.c. to madifiy the judgment an&.arder
dated 10.25.2005 passed by the P'.'O'.",~.FT.C'I«-:. Ya;dgi.:i
in crl.A.Na.1f02 and direct, thal raa9andant~,rf
accusafi ta pay' double the cheque "amuunt»_i,a,;,'=
Rs.32.600ffi and cunfirm Vtha c¢Hviation~¥a£ the *
reagmnfient in respect af the ¢ther'a3pagt$,vr,y,
These petitions apming"wfi*f¢r hfiarfinq this
day, the flcurt passed=th3_£pl;awing:¥_
The p&£ifii§fl&r:#c¢ufi$d WiS; cbnvictad..far an
c;Efen»;:1ze .»grL:ir::iP:25A={1;g:ab§VL:ii=;:;"--ui°:':;'4e?r' '3ec?;--i"é:n 133 of N.I.Act
and ia érntanrmi go fiafiergo imprisonment for a
pericd ai#°mfintfi$rrfid.§fl pay fine af Rs.5,0DO/~.
_rFurthg;#'ha is diractad to pay Rs.36,§O0f-- ta the
rgcfimgléinrhtr a5 compansatinn by an order of
¢§nfii§ricfiy§nfi*§entence dated 6.12.2001 passed by
_th-3 ';*a»ud:,1'tm§i'a1 JMFC., 'fadgir, in C.C.No.2'J'1..'OO.
" nTha _said "order at mmnviction and aentence was
°_ch$1L@ngafl by tha accuaad in an appeal. The
x '.2r§siding afficar, Fast Track caurt-1, Yndgir, by
Ian orflar dated 1fl.6.2005 passed in cr1.A.Na.1fO2
cmnfirmefi tha order of conviction for an affence
M»w»Cr»~--
punishanln under sac.133 of w.1.Act. However, hp
has set aside the order imposing £in&"n&£n,
Rs.5,fiO0/-- and ornered tn pay cost of Rs.§@0f§n£nfl*nn
tha complainant~PH1 for having fmmnn§.n=§nV,
afifiliantinn naeking reference ,afj*En[fl1 "fié §Efi'if
Handwriting Expert. In adaitian},ne has gitgrndv
the direatinn nf payment nf4nnmgannatinn nnssed
by the trial Caurtjnfinfi7dunn§§§#V,;hatHH§nt qr
Fm.86,v500;'---, any at shall be
paid to the {¢énn;nnnt+?;i{iiwnndnnnha remaining
ammunt nf fin éfignbnz; 5nnnli-nn'forfaitad to the
Statn.
E. "flning'% n§gnia§n§ by the afnrasaid
judgmgnt _and «n:dnr,n nha complainant has filafi
=n_¢rl,fi;?.fi¢.i236f0§HHnhallenging "" the adequacy qr
ti':-ék._nv~nI;ifi:6e-nVf:éuf~i:in;:-u-aed and th accused has filed
Crl;E;P.HmH1§3n/05 challenging the crdar uf
"»;_£nnvintinn and sentence.
'R"tné cnnplainnnt and tha accused.
V "3} I have heard the learned counsel for
/QQ!~V\Cb:V'---
4. It is net in dispute that the accusgd
haa flhatan a scheme of giving a Hare Hhnda Mbthtl,
Cycleh on depasit Of certain manéysifi in *=t
installments and under the "gain a¢hém&;n"t§g =
cnmplainant want an depasitinq,mnna§§3nnfl"thh£,wg
in all dnpnsitad a sum of H;.4l;3fi0f-;l"}BQhthaV
accushd did nat pravida than Hgro "Hhnfia lfiotar
Cytle ah Eromi3od'Lhhndhtiinthtfil»Ex.P1'zi§" the' Chhque. Ex.E3 is the banker's
":gnddr§amnnt;,"h_ Ex.F.2 is another banker's
nnflntaahhnfnihtlmating the complainant that the
--theqn& it "hcuncad. The complainant issued a
Huhh"3tatuthtfit legal notica on B.9.2UUD as at. Ex.Pd
htnallihfi upon the accused to make good the payment
l h*:nfinrnd undar tha cheque. The said notice was
tsant thraugh registered post acknowledgment due.
It wan aarvnd upnn tha accused. The postal
ޣbLUlL"a
acknswladgmsnt is prcducad and marked as Ex.Pfi in
grant sf the sams. On 12.9.2000, the acsussfiip
rsglisd to the said notica contending ttha§tfbs:*ts
31.7.EQGO the accused had gone ts_the;stsmisss*§EV=
ths cnmplsinant and had made s has shflhcty 6str'rj
thara and under that ciréumstahca; Vths"'§c¢ps4d i
was tmmpallad ta issue a bisntizhaqsugtshish was
issued as a security finqfkngths fury nsst day,
the cmmplainant spprssthsa tbs atstssss collected
a sum of Hs.35;Gfifl{~ thith wsh she std as on that
day, since ihei hssh nfitjiBrsu§ht* the cheque for
«a
raturn t' ¢x1i§'ths" i%sfimnFi"" he issued an
acknswlsflgsmentftsssi@t'; stating that he had
rsseivsd ail smnsys ate from the accused and that
pmfi& ha&,ns'c1aim*inW:sspsst of any transaction as
Vign i;3.2pBfl std the said racaipt was also signed
s§=fiim in ths presence sf two witnesses. Ex.n1
-is tfis 'tsssipt produced by the accused. The
wtitcsmglsihsht in his evidence has depossd that the
iststsigt, Ex.fl1, which was shswn ts him, is
i Etcsnsattad. Tha signatura on the said receipt is
A""hat that nf his and just to defeat the claim. a
receipt has been created and produced in the
/Q QLxA¢U§1#-
cmurt. The trial Caurt hafi held that Ex.Dl§
receipt is a created document and D.Ws.2 afid 3f;
whn are known to tha accused have supportad him * '
and their aral evidence belies thei: e§idifi§a:*EsV=
such, the trial caurt has held the sécusad §uiitg'i'
cf tha offence punishable ugdar Hfiéctiafi }iEB_ éf
M.I.Act and santencad him as fitgtad ébcfi§; f
5.. The la.arnad accused
ambmits that thdpgh QéW§§§g§tflfi§¥VaTE§£erance of
E:-:.D1. to a:. Courts below
re£u3ad_tm_$énH fi@§_#§m%;' fi@Wfifirther argued that
tha aigfi;turE %h§q@d h#§w_héen compared by taking
the fiignatuta cf fififi aéefiéfid in Caurt.
[fa 4 Tne £ria1_«court. as well as the First
Vgpg§1Lata aCefibt_ have done auch an exercise and
h$vé uféfifldQ.t$§t in the receipt the signature
--affi$%d.7qnf"£he stamp 13 only Harenfira and not
uu fl§ranfir$"Rathad and as such the signature is not
:§tfia£'wf the complainant. The cther contantiqn of
VT accusead that only a sum or R.s.35,aD0i- was
"dun and mat a sum of Rs.d1,300f~ runs cantrary to
the dmcumantary evidence. In the notice, Ex.P6,
\
A£LJflLMH#
it is clearly' indicated that the sum due was
as.41,3oo;-. The said averment has not {b$¢a"_
agecifically traversed. But, however. in7E#;§5~fl*=
tha xepxy notice, it is indi;ate§MWt$§t *§nV.
15.11.1993
, lumpsum amount.’wa$; pgidg §nfi”~fiat[ &nfrf
inatallmants. The tntal uf the éaifi ama@ht»wpp1dV%
revaal, the sum due was h$€é1f3fififé_ anfi§ not
Ra.3s,$eo;– an contfififind flfiy: §h# aqcus§H; As
such, the con¢un;ent fiinfiinfifi fir fifiéffifiurts below
dn nut raquib§f in§ar£afafid§ 7ififi the present
raviaian paf%t@§fl éin¢§3¢§j§£fifi§fi is made out for
intarfagéfiéé fig gé f§r as fifié canviction af the
acgu3gfl f§h_afi:%ffi§fl##1@fini5hfihlB under Sec.138
of N.1,Act;*.%-
,w,A fia;i7fH§w§var}%mfis regards the sentence, the
ia$rn#d»§Dflh$$1 far the accused submitted that in
View pf tn: cbntroveraial claim, the amount cauld
T”»a_Lat ‘ba”_@Erangad for. The businass that he was
“._¢hgé§&fi in since went into losses, he cauhd not
V*. “maEa arrangement far paymant af the cheque amaunt
‘ fwithin time and even nuw, he is in financial
distraaa. Therefore, submits that the sentence
impasrad by the trial Court is harsh and aaxcasxsi.-’em
am’. as lenient View may be taken. Taking
~wnsi.c$-aration, the arguments addressed
lezarnad cmunsal for the accu:-4:;i.,~.._I’ do
tha sentence imp-used ia harem T afxcéssiffe
the sama requires intarferahca,
3. Hanna, I paaa the fai1afiing:– ‘
.iii_c;,n2$:f::
via) is
diamié$&diafiq>fl:;,R,F,Hé,103Bf05 is
‘ab: V vctanviction vi’
ttiei ;pa’ti.tVi’§$na4£”–..,r3§i:>.r: an offence
.~ 5>uni§m_i>l=a ..’~uri’t1ei”‘.Sec. 138 cu? N. I .Ac:t
Ina sentence at
it cut’ the accused for a
1%-__aa*riI;:#i’£. cf six munths is set aside.
“:|;tfa;1~ lieu, he is sentenced to pay a
x firm or R5.65,UUU.e’– within a period.
‘ of tire months, in default to
undergo 3.1. for a period at six
mxmtrw. gum”; ,_
(:1) Out: of the fine amount, a
sum cuf Rs.6tJ,,UDU/- shall be paid tn:
the complainant
*a1l::f-. J’u0{g»ef’A.: * ‘