High Court Karnataka High Court

Sri K Jagannath S/O Late Narayana … vs Sri G R Shet S/O Late K R K Shet on 28 June, 2008

Karnataka High Court
Sri K Jagannath S/O Late Narayana … vs Sri G R Shet S/O Late K R K Shet on 28 June, 2008
Author: R.B.Naik
 

.uuIu ur mmamm mun LUUKI Auegmxnmnm ms:-s count or KARNATAKA men COURT 0% KARNATAKA may COURT as KARNATAKA men COURT

IN THE HIGH CGQRT GE' KARNATAKA 

mamas T318 03 THE 29 TH DAX'CW June §é5$7§£*t"_

333033 .w-_

was Hm«I"B:LE 19:52.. JUSTICE I%..§_'E"§VE.$LI3§    

CRIMINAL azvxsxou PETITid§*N9;2i1:~¢E:$@fi3":
B .   . %

1 511.: K. Jmmmnra.  V .  
sic: Lmrr: N£gBAYA;*Ifi"»PF.aB3iT_ '
Amp .a.noIJT"~§f>  =  
Mm     

H %%%% M"">§ *;.%%%»%'&%-%~... PETITIONER

[By 5:1 ":Av:-11.3'.  gxlymsan, .w'~.rs.]

AND :

 

'V .  3  a.._ i  "" " 'V

 '.Sf0'L£IE.K.R.K. agar
 {_  
" . ';$3sx3;1:--R3;rr::3Ii"'1~1!s. sum: am so
' 3;. s .  man
 3 . . RESPOHDENF

%=f  % jfiy ski: SKKBESE SEETTY « ABVOCATE)

THIS CE3:..B.P FILE3 Ufa. 39'? R/iii' 401

 PTLAYING TG SET ASIBE THE JU9(E*%'I.'
 {}RI§BR DT. 27.9.2005 PASSED BY THE I

ADDL. DI3'I'. 5: S.J., D.I{., MANGALORE IN
C3RL.§t..NQ. 27932084 AND ORDER
BATE? '.' 3. S .2904 PASSED BY.' THE V ADEL-

?LQ£,i.x\CA.5:;[»k.M



IOURT OF KARNATAKA HIGH COURT AAGFV-_3KARNA'fAKA H36-l~l COURT OF XARNATAKA HKQH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT

Jmwc., n.K., MANGALORE ,,f;N,

C.C.I'?C3.3085f2003.

T313 CRIHENAL nsvxszon PETITIQfiC@0fifiRG'O_C*
0:: ma BEARING THIS my, .-'>@'§-..;g' c;I:rt'rfj, 

THE FOLLOWING:

0 I O 3-!

The pc:tititnner;'accu:;V§C::%i.V'yvCigfi  fer
an rs-ffence  "$38 of
the I€eg::.d:iable~_ :__A§:}tf...'v&:':V'{lrs§:.*einafter
referred t:_o_.   sentenced

m undg;-go 39 days, he

is Zfii2:'e~:teciC""

 * in compensation of

as.a,25,¢*':aa2*5  Eight Lakhs Twenty

 the czacmplainant by an

 .9": z_V'_nviction and sentence dated

 fiéfizsad by the JIEFC-V, Kangalcre

 % in c.s.;m. 3035 of 2003. The said order
  1::t;::::xv.§u:ti¢3n and sentence is confirmed by
 afudgment dated 27.G9.20G5 passed by the

 Aztirziiticznal District: and sessions Judge,

B .K. , Hangaltara . 'K



 WI' rwutwninlu-\ mm Luutu §.J3*._KAKNAIAKA HIGH COURT or KARNATAKA men COURT as KARNATAKA HIGH COURT or KARNATAKA HIGH COURT

2 . The petitioner herein 
sum of R5 . 4,00, 00O/- on 20. 10 .   ~
anathexr .-mm cf R3.3,25,003gT'w __DI1   

fmm the ras;>ondent--cem;)lai'ha1éi:   

ascimitted fact that'?   r_§$§c§éfi&n£~
campl ainant is a   1i gs;-n5  " w _  egzdar.

Tmrards c1isn::ha.r:ge: ' "<i:t.w'_:_' '   the
petitioner  4--i§--_.sue:;A°{V'  ' dated
03. 10 . 2w2:% "f}: .-as  :§ f!.x2s, os'.)o/- {Rupees
swan fiousana) . The
3ig1'1at},i§;a_e"  as at Ex.P1{a) is

not ¢§sp1'.i.'i:e=.;;_:i..Vv'v:'I'fAtin.3»'Véheque so issued was

;_vj""'p'res~;~:f1tesI ':0: éncasment. However, the same

i'~:g.§"_;.with Izzsankms' 5 andczrsmeent as

 1?:-Qfifg.-ff'i::ient". The said endorsement

 mxa as 324.322. As the cheque was new
VA   by tha Banker, the respondent-

]V:::.z::r1H.t§p1a:.iz:,a.nt issuea a legal notice to the

faatitianmr as at Ex.P3. The same was served

2:32;: the petitioner-accused amrl the postal

.’OUi¢T OF KARNATAKA HIGH COURTAAQFOKARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HEGH COURT OF KARNATAKA HIGH COURT

acknowledgement <Ex.P43 is garoduced in

of the same. The signature on

hckmwledgemnt is as at O

3. It is an undiV£p_fated*~._’fact ‘ :15 O

petitionerlacczuaeci has H+V1:he
payment covered a
stipulated period. came to
be: filed ~V:..;i’:<§#:i'e'2*%i.Or'ac<:1zscsc1 and
the fiaiivicted for the
::z 1338 cat’ the

ram. – A O

A.}:I.’I’1.’;?JVb’f “”” “:.:’:’f the contention averted
écéfigilaint, the ccxrargalainant has

51$ Fiifil. The defence c3f
pe’t;.’:%,A{:i¢nerfa¢cu.se{1 was one cf denial of
O :._=%§1tire liability and his case was that

. ‘V:.V’jj”’V’§’1.e..§tc>::»k .3. loan caf Rs.4,E30.000.*’- only and he

;i:a.3 paid back a sum of Rs.3,25,E3£I){)/- and the

axmunt: cine was only R.s..’?’5,000f- and not

.\…ruau ur .wm..mM ruun Luuxl qr_:\AI<NAIA:\A mun LUUKI or KARNATAKA HIGH COURT or KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT

E.s.?..25,Ca0O!-~ as claimed by the complai:m:r§r1:b_;'-V.vv

Tc: substantiata the said

examinacl himself as Eivht…

5. It is pertinem; t:<$'*._15;<:«t:.e "ti;;e '* V'

petiticzner-anzcusad <:t1ai.rn#&:I.._V't:;_ haT.ir-es'Q_VVAp'ia:.3;.c'i¥§1aa.ck

a5.3,25,aocx~ on 29;¢a;2afi1._ *ggwev¢§, tha

cheque issued _by is datad
63.16.2002 a sum of
na.3,25,Q§og5 §§ 2s:§s§2¢oi;V he would not
have for a. sum cf

aa.?,25,¢a¢x–%¢n*§3{1§}2oe2. That being so,

__the ',;;i';i:"zzi*.g.ar1t:i&:.':z:Vg V«':::s1' the learned ccnunsel for

I"gtiiev.i::a§iAté.§ner-accused that the he is due

$519 :nT§ s¢m at as.75,ooax» does to enure

V to at' petiticcner/accused.

The trial zzxzxurt aw walk as the 1″

‘ jA;;a§e1late Ccruzt have arrived at a conclusion

~’ t:.hat: the patiti-::ner!a:::mu.3e::i is: guilty cxf the

IOURT OF KARNATAKA HIGH C0URTA_OF-LKARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF XARNATAKA HIGH COURT OF KARNATAKA HIGH COURT

offence yunishable under secticn 138 ef.fi§&O

HUI. Act.

‘.3′. 3.3 regarés tn the ;§Vez1?1.:~.:A’ea’:;1s~.’:’e=:¢,’i’Aj_

aounsal for the petiti¢nérOOsubm§tsO’tha£*O

there were regular
hestwqemz the the
reapmndent/cam1ainan§{,O%fi§ “%§§§ the money
lender, defaulted
to make Qa§m§§:fl$fi§ $§Ofii@aE 35 same dispute
arose: czfregular business

tra2Lsactivai:%% bet:é’:é}eii:””—-iésétitionerlaccused and

1_respafidentfcfimgiaifiant.

O 8′ . ‘~O'”1’@&_:v,’g’z1a.-4:1 azounael for the

O pe£i.f,f’;ionv:§’§f-.au;¢;’cused submits that the alleged

Wfg.firansaC:£un is af the year 1999, almost 10

VA havm $1 aps rad. Tha pati titanarfaccusad
“OOVi5O a businesg man and he has sustainad

-~*Vfina.n.¢:£.al 1:35.: in his business and at this

stage, if the petitionarlaacused is put

/5; i),xu~¢24.;:.U~———-

.uutu ur mmnmm rm.-an uuum qr~._:\AKNAIAKA u-mm COURT or KARNATAKA a-new COURT or KARNATAKA HIGH COURT or KARNATAKA HIGH COURT

bahind bars, not only himself but his
mwtbers will also be put to
and injury and thus states_,…..t_1;at

view be taken while inposincf s:é§nfiezice;”…”?I

feel that the santannéz-. v4″‘:é.._s
excessive and the same mq1i’i;é€.-as intexfeitence

in thaw present: ravifiiafi Hence,

the fallcwtvaing.

Rafi £1 :§?’eti A ” “.15 ‘ partly al lowed.
The G fiat ._ :3 f. of the peti ti oner

for they cf’fVa;1ceV’V-p£L:1ui’.-sizable under Section 138

canfinuad. The impugned

said cnffanca is sat asicrla

and the petitianerfaccuswci is

“~ 5i;j’««.__S-ayztentxvsafi ta pay fine cf R.s.B,C:I0,000/-
Eight Lakhs), in default, to suffer
for a periac: at six :06: Months. The

‘ fine amcnmt on racczvery shall be paid to this

Respmndent/Cevrmlainant as corwensation.

9L}i:.v»cu§_LL——

OURT OF KARNATAKA HIGH COURT V-KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA H16?! COURT OF KARNATAKA HIGH COURT

The fine anwount in depcssit
maid t0 the c:::mplainan.tfresp:>nd.e_;;_t;}’xi. C’
balance fine: amount

:».*ith.3′.n a pericd of Threaaé’ (OCH;

today and on suczh c1epc:5=i’?Ii’,I_V’%’the paid
to the Res.’5pc::::tcie~.nt/ A H

Kg: