High Court Karnataka High Court

Prashanth Kumar vs State Of Karnataka on 2 March, 2010

Karnataka High Court
Prashanth Kumar vs State Of Karnataka on 2 March, 2010
Author: N.Ananda
 -,A(V13§..'_.'.'.3'='1"1'. BHAVANE SINGH. SPF')

IN THE HIGH COURT OF KARNATAKA AT BANGALORE
IJATI-=:1:> THIS 'rm«: 02nd DAY OF MARCH 2OjI0: "f_:A4
IBEFOREI  V. V' V
'I'l*IE I--10N'BLi~; MR. JUsf;'1C1'_~;N.   .
CRIMINAL PE-'1"I'I'ION     'A
BETWEEN: V' ' %

1. PRASHANTH KUMAR.
S/O. CHANDRADAS, V.  
AGED ABOU'I'5€..YiTAR--S.  . f   
MH 18A, RAILWAY QUART:~::2s, '   " .
:.aARDEs1~1wAR, MAANCA1;OE{P3-5'7V5V GQ

BAILES1-'*1 . PR_AsRANTi41V_R1'mA,R.
   
M. H 1: 8  'RAI1;wAY..QL;ARTi«:Rs.
PAN;)EsHwAR, MANG1¥\L-£)R_£§:i575 001

2->

1   _  .  PIFZTITIONERS
[By S1':i_. M. 'J ., ALVA ADVQCA'}'E'3}

AND

:. 4; S*1?ATE 0'1: l_{ARNA'FAKA.
" *=R:;:Rr.D. BY SU'B#INSI"EC'I'OR or? POLICIJ.

« A MAN€3A.l._»ORI§ soum POLICE S'FA'"I'ION,
"  }ViA1\EA(f§AL,OREA:)1L, MANGALORE-575 001.

wt  '

 REISPONDENTS

 



THIS CRIMINAL I'I3'I'I'I'IOI\I IS F'ILEI) U/s.482_.-.CR.P.C
BY 'I'I'*IE) AI)VOCA'I'I5-T, FOR TI"-II?) PEI'I'ITIOI\' ERS  ""I_'IIAT
TIMIIS I"ION'BI.I3 COURT MAY BIZ I5'E.,E.ASI3I') TO .Q{;§A€~I:1i._'I'I"IE

CHARGE S1---1£«:£3'1' AND '11---11:: EN'I'lRI§ 1~#I22'tj'_'1aids

BEFORE; THE 11 ADDL. CJM. MAN.gAv1;0.R'i%:I " ..IN"
C.C.NO.2/2009 AND GRANT cosfljor' 'I'H_5;"P£a'1?i=1f1ON;*_  '

TI--{IS CRIMINAL PE'1'I'I'l:ON «A-<:§OM;NC§  'i~:?s'3R

ADMISSION THIS DAY. V TH1::*__ 'c_1::-2.' '<1'}~I;<:,

FOLLOWING: 'V
o R
Tile Pef..ii4i0ne1'Is"*Iiéfidit I)1'e.n1iS¢':S to II
Respondent L£Ijd€ I' a    and they
had 1'ece'iy€--.Ii'    /-- with an
  I(:'E1S€ period. the II
_the.' premises and the pet.£i4i0ne1's

would 1’cf:L1i1d IIV: Eéasé f):.f§3i*:’ii11I11 a-1n10un1′.

fIfI’1€?V§3€I,II:IIUi’1f?_1T_S.had n1()z’Igziged Lhcz Ieased property to

‘ }LI’1’~e_St,j;1te “I;33;i1’1_I<; of India. F01' the default, c(mm1i1,t.ed in

'1jép21ymen7i.*.. Ital; 1.116 loan amount. proceedings Lmder

SeC't.:riIf'i.';a£i()I'2 Ad w<:1'e ir1£t.iat'.ed against the pel,it..ionerss and

I "LI'1.<:.'_II I'§espren’u’ses. The

vpé?1:i’ii0r1e:’s did not Come f0r”wa1’d I10 1.)1’oi:ect. {I16 inI.€*;’es1 of II

I ‘”‘Resp0r1de:1t. They did £101. reE’m1cI L116 pren1£u111. ‘I’hereI’0re.

]\.: . .–«_[,’e’\, ‘w CE-av» .

” _ p’eré§L1:§-fled. Lo aceAe’pE”._’ ‘for the followlhg reasons:

aboLii..V1_.I5ze proceedings initiated by the Bank. The pe1,iI,io11ers
Vhgfife not. taken any steps 10 p1’o1’ee’:. the interest of ‘she 11

Respondent. The petitioners did not refimd the premium

the II Respondent’ filed CC §\Io.2/2009 which has been
referred _to the jurisdi(:£:i()nal police for ir1\Ies1igga_1_j<)11 of
offences punishable under Sections 417.

£20(.B) IPC. » L. .

At ihis stage. the pelitiorleles; have’
the first in’/’ormaI.ion report
poiiee. who zlfter invesiigéLrivoi’1. 1′}2h!’e –‘;1’e{3ho2″1»tL’

against: petitioners.

2. The learned eo:I1nsel*Ib’o1* would subnm.

than the transaetioxi p:L3reiy«.Vei’v/1}.in §j’:a£L1re… The remedy

avaihgibie to”‘rh_e II:ni,4R’es;j’on_’cEe11’t’.is to file a suit for recovery of
the pre.mi–um.’ _hfhe”pe’&.§i’it>r1ers did 2101 have dishonest

imen_t.ion “t*o tier..:e-=ive’v.the Ii Respondelu. which i am not

‘ The_13etitione1’s were aware that the property was

h’1.o2″1es§age_cLf..i.o St,at,e E32mk of india and ihey were also a\Iu3.1*e

L

‘~=~.e….§/\- x we

4
am0m1t. as agreed. ‘f°herefi)re. at. this Sf£1g(3. it (‘ammt be smid
that the d0cL1m.er1t.s filed {.}11d€1′ Se(.’tio11 173(5) CI’.I’.C. do not

e01’1st.it.ut,e the 0fl’e1’1cte as alleged therein.

4. In the cirC.11I11s€.21nCes. I do not find a11y”‘1;-1.ef1fit;_ i;i

petition and at”*.(‘o1’CEingly it is dismissed. _T_h_e”»r)bs.e’1’v§tiionsV’ ‘

made herein Shall not be treated as <%x;ji'es$3i01d ()~{_(4)'pVi'Iv1_i'(V)'1}'OV}'}

the merits of {the case.

5. The learned (t0un$_euI”».tf0a’=__the.’1:,:et,ivti()1}e1’s would
submit that liberty bet _L;,%;”\»§!{1″-_ to;’E}i1’i”:–.VLtvo;’plead for discharge.

Since, the peti?;i_0n isv,{–iv1ed:’VLmdetf Cr.P.C. for

quasiviing t’he?;pVroCi%ecii.ng«s_. the same wiii not Come in the way
of petit,ione1’s in irzfirtaki1’ag1″pr0\risi()ns under SeCt’:i01’1s 239 and

240A’ _(:_v1~_P.'(5′;~V
JUDGE

A’tRKK]4T,ii*”