High Court Karnataka High Court

Sri V Narayana Murthy vs M/S Maba Corporate Service Pvt Ltd on 28 August, 2009

Karnataka High Court
Sri V Narayana Murthy vs M/S Maba Corporate Service Pvt Ltd on 28 August, 2009
Author: Subhash B.Adi
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 28TH DAY OF AUGUST 2009
BEFORE

THE HONBLE MRJUSTICE SUBHASH BADI 

CRIMINAL PETITION NO.5247/2008 j  " 

BETWEEN:

1

SRI.V.NARAYANA MURTHY
S/ O VENKATASWAMAPPA
AGED ABOUT 46 YEARS

N.RUKMINI MURTHY  _
WIFE OF V. NARAYANA MURTHY,
AGED ABOUT 36  "

BOTH ARE RESIDING ._ 3
NO. 1791, 14'rnMA1N ROAD
BSKII STAGE   .  '

BANGALOR13~5§30 070;;  V '..I:?i+3'I'I'I'IO1\IERS

{By Sfi.B.R;"Vi1SWAjNA'}§é-5;,Jr A

AND:

1

WS  OORPOR. TE'.SERwcE 1>v';'.1;1'1).,
NC «.1 86/ 1, J.,C;COMPLEX, ANNEXE
.S;1RUR PARK RQAD,SESHADRIPURAM,

 -- 560020.

A   L-'OT:
._ 'NO 7O."'ffVB}Q\(£ANA",
A NEAR  HOUSE,

 EAST,

VIDYARANYAPURAM POST.

T BANGALORE660 097

E *  BY ITS MANAGER AND

POWER OF ATTORNEY HOLDER

MR. HPUTTASOME GOWDA. ... RESPONDENT

a
l\)
4

THIS CRLP FILED U/S482 CR.P.C BY THE ADVOCATE FOR
THE PETITIOI\EERS PRAYING TO SET ASIDE THE ORDER DATED
25.31.08 PASSED BY THE FAST TRACK [SESSIONS} COURPVI.
BANGALORE IN CRL.R.P.NO.53l/O8 AND ALSO SET ASIDE THE
ORDER DATED 14.10.08 ON THE APPLICATION FILED U/S311 OF
CR.P.C. IN C.C.NO.3l742/06 BY XII ACMM.. BANGALORE AND
CONSEQUENTIALLY ALLOW THE SAID APPLICATION.

THIS PE’Il”I’lON COMING ON FOR ADMISSION THIS
COURT MADE THE FOLLOWING: . ‘ V. ‘ ‘ ..

.Q..}$__D___E_I$ _ V
Petitioners have called in questiionllthe’ orderi
Fast Track Court~Vi, Bangalore.datedO’2i3’_–1z1.2O08In
Revision Petition No.53]. /2008, bylll
the learned XII Addl.C.l\/l..l:\/i….,_ Bagngalofe’C.CI.ONo;3’iVf’42/2006

dated 14.10.2008.

complaint, ‘of Cr.P.C. for an offence

punishable iindieif of the Negotiable Instruments

___Act. Ih}:g:0the~ said the respondent got himself examined as

1.,arI:1ialsoproduced the documents. An application is filed

the-._petifio_ne1<s"under Section 45 of the Indian Evidence Act

I seeking surinnidning of the Managing Director of the Company,

"Ev."':3ecretaryI"'and Chartered Accountant associated with the

'_'_coinp'lainant's business. Said application was rejected by the

Llulletarned Magistrate on the ground that, neither the complainant

I 0' "or complainants party can be called as witness of the accused

,«%\g:§::;',,.

nor they can be called for cross-examination at the instance of
the accused. In this regard. the trial court relied on the
judgment reported in 2002(2) Crimes 368. Referring to the said
judgment, the application was rejected. Against the said orfder,

a revision petition was filed before the Fast ‘I’rac_l:_

Bangalore. The Fast Track Court also concuitedvjviitlillh

findings of the trial court.

3. Cornplainanfs business asésociates, “Man.,3lging–..g

Director and Secretary of the Con’r})Té;ncy cannot”Ahfe treated as all

witness of the accused northoughl theyljhtave been cited, could
be examined as witnessesland courts below

concurrently have I find no ground

to interfere with th5ep_roceedings.– .2

Ac_cordingly;’ fails and same is dismissed.

sd/-

EUDGE