High Court Karnataka High Court

Shirva Co-Operative … vs Vincent D’Alemeida S/O Isac … on 11 December, 2009

Karnataka High Court
Shirva Co-Operative … vs Vincent D’Alemeida S/O Isac … on 11 December, 2009
Author: Arali Nagaraj
IN 'I'HE HIGH COURT OF KARNATAKA AT BANGALORE
Dated This The E N' Day ()fI')e(*.@.mbe1" 2009 

BI'£F'ORE

'I'H1'ii HON'-B1,E MR.JUSTICE ARALI NAC3'AR/'$#}'»: ' M  -  AL

CRIMINAL PETITION E\fO '4MI3H5'5 AQI§*._2OOf5"  F.

E3e1'\.v<:e11

Shirva C0~operaE.iv0

Agricultural Bzmk Ltd _ 

Shirva Post, UC1L1pi"T£i1L1K=& Di${',K'iE¥'_

R€'})I'€S€11{€d by i1s'--§\_/If;111a;,{e1';V-- V . " _' _  V _
   *  I?ei,i1i011er

(By Sré. I?'z1x-/*9_1'A1:2x1'"$ht::fi:£§,?.' ;1»'---'.cE.v"i:'()1" Sri S K A(;th211'ya._
Adv)  7 --  --

And

1 V\f_i11ce11£" I)_'AEen'1eiciaé1 
,.  S / 0 Issu: If)?-,.11}'1eid;,1
~ 'V}\g.CiNlZ'%j.()1". R/éi{"}\§zI1ei(ia T()wers
 E~}_111"Va':4Vi.1V121g;e and Pcasflz
'V'Ud"t;'{§i~T8_1Li}.§

2' V V'I'E'1e_ Tliéxssiiiidzir

 Ud.f1.1piv DIs£.r1'(:L
Udupi T211-1.1k.

  Re$p<)n:ie11t's

* I S171' A V Rz1Inak1-ishna. HCGP for R2, 811 V.P.Ku]ka1'11i,
" _ A§;1'v..:-x::s1- R1)

This Cr1.P is; Filed 1.1/57. 482 Cr.P.C pluying 10 quash the

.'(:?;z'/'?:t'.irL'* p1'()ce(-:din;._§s in PC N0553/O5 on {ha file of the
Acid1.C.J.(Jr.Dr1.) ('S2 JMFC4 U'd141pi.

4»-z~.--~,§"m'*"""'--"*-..........

 



ix)

This p€UIi()I1 e(m1i11g;' on for final 11ea11*i11g this C}-.'cI'}.':a',.
the. Court made the f0ii()wir1g___§:   

ORDER

The accused No.1 in PCR NQ..5.33/

of the ieamed Add}. Civii Judge (€.j i’-‘.I):i-‘{]’.’.VJA.

[hereirlafier referred to as t’he.–f_I’ViVa_gistz.-“at__e:” fg)f’-.sIiQft:)’;’ has
filed the present. pe’:”i1’_._._iQ1’1 1.mde’…1’*-.S’e«::t.i(m’A482./Cr.P.C.

seeking an order c;t,1as}ai’1’1’V_g__§;’i:he_e’Ijri:ir_e*~protfeeédirrgs in the

said ease.

Fac”ts I}:-£§’dii1g “t4;§””the” present petition are as

under:

finfit reV$p”0’r1 de1’1t; herein namely Vincent
filed his private (toI’11p1aim under
Cr.P.C. before the leamed
ag21in.<;t: respondem, N0s.I to 4
t}ic%;__'ei1'1 {iI1e.E1,:di1'1g the pei.iti(:)ner herein)
AVVT '2;11e:ging that. they committed the offences
9' fA)L.1nishab1e under' Sectzicms 120A. 405. 409,
4636, 488 and 470 0? IPC. "I_'}'1e said etirmplainti
was presenied before. the iea1'ned E\/iz2ag,§istr21t:e
on 05.09.2005. On the same {i-E;-1.3"} the Ic:21r11ec'l

{~«

" Sh<?tI'y._ the lctamed C()m1s01 for the p0t.it.i<"n'1c-:1". The

Ma.gis11'21f.e passed an c:)rd@;* ijnder Sc<'*ts.i(_)r_1..___
156(3) Cr.P.C. 1"0f.j.,: » ‘4
inv€S1iga1.i()1’1 and adj01.11’n€d t.1’1€_
29.09.2005 for submmng V ‘*t’1″ie” :-esp-§:;1~:_ , ‘.:.1{e .
said Police. A1011 g with his shic11._00ii1{SlamL’; :
ctomplainam also 1′”iieci ‘a.1_V1_ e1}3>p.1li'(s:z1t.i()sr’1 “‘L11=1.c10r
Section 93 ‘Cr.}-“.0. secrk’i1i’:Vg ‘2:r1 ()1” ‘ci’c.’1.* (ii’i”e0§img

tha. p0l’1(:€ C()11(§€1’i1’€i_§i§ t4(,§”s02ir0i’i3 :f4h._¢ <)ff'i'c:VeE"()'i:; the
first responder1t:2ir;_c'L1stér3 {petfiioraer
herein) a11§1*s_eize,t.'he:–i0s1Vn and also

r(,?"f'.':'§'(')'i'jL.]..E':.AV.iAV(:~}:L-1:}. .13:(§:;)V1< }'{'3'.{-7r'it'v2'1i«i1Ai"1";;,.,gV– sanctxioll of loan
1110 (_V:Vc)V"1V'.*.aj_-3.1i:20'1'iI3'ét'1'1:{f"-by X1110 said Bank. The
lC.'a'1"1%£;(.i. allowed the said
.~3pP1iC:fii5..¢'11~£iI]d ViS'é£1(?d dircC1.io1'1s 1.0 iihc-1 said
V-' '1)<;lsi.:<".<;*..s_ fol; zmd sc-3i.;:1.1rc? of the said
_Vcl00t..aV:";10'1=:'(_s. '1'he1'<:%21i't.er, the acmisctci Nai has
this Court'. by filing the p1"Cser1t.

[Jt’f’£’i’uZ.i_(i)§31 under Section 482 Cr.P.C. cm

25.A’1.O.2OO5 S£*.€?kiE’1g quashing of E?1’1E.iI’€

‘ ‘0~4..p:~oc:cecimgs in the said PCR N0.55.3/2005.

3. Heard the a.1’g11mems of Sri ¥’ava1’1a Chandra

(m

1C€11’1’1(.’d Comisel for £110 1*vsp<'mcic1':i' N0. 1+(?()I1'1p]E'liIlE'1.11fI is
not pree;e1'1t. 'i"here..i"0re. his a=,z.1'g'1.:n1e11is are i.e11s:e'{_1' as
1'1CE1.I'd. The aifgimierits of the lez1me(i HCGP re;)r6:S'e..fii.ii1ggu
1'esp0nder:i': No.2 T2'-ihsi1(la1* are heard. '
in1})1i1g1'1c1d Ordc-?.r dated 05.09.2005" z-;–r.1ci
ave1"ments in the c0mpiaini:. V V V

4. Stated in brief the’ c’a4,%é:-iof as

aiverrecfi in his c()rr1plair”ii:.V_i>; e1is:;%”iI,’11’1c:1:~r:’i”–__

(:21) b01’1″0wed from the
4′ fi1’Si:. namely Sllirva C0«
‘u”:;>;_;§era:=:.i\ré:. A§”I’i(Y1..i]t1,1l’£11 Bank l,.imi1.ed, 2.1
siiiiira-f–«Rs.i.75.000/~ on 19.03.2001.
Bank semc:i’.i01*1e(1 i:l’1<: said 302111 by

1'(i¥S()]1}ii()l'1 N0.}.00{i) ciai.e(i
"':'.v'2AV3w03£2001| \'\/"bile availing the saicl
loan, the <?()mpla.ii'1a1'}t did not <')'ffe;~.1* the
land bearirigg' Sy.No.254/2A siiiiate at
Shirva Viliagc of Udupi Talulsz Eicnrveircis
F.5C('?1Il'i1'}g the repayiiierxt of 311:3 said
l(_)zm 2:.n1ou1'1i.. This 'beirigg {he fact. 1.1%
first 1"(':S})()l"}(lf;'.I'3T~B£1i'1k, in <~.oll1..1si011

<'–~»§Q\'m"'""'""

i ‘ Priva.tc’*Cciiiipl

‘ Nos’. .. _ ‘t’:01’1d(=1’1t. Nos.2 ‘to 4 [in the

said com piaini). falsely

cE0(:umem.s showing that the said lai’i(ii_.’f_ “v
was c)’f’fered by the (:()mp1ai.na.m,.ix) 1;’1’icv7f :”

Bank as security towards Ft’.}?é1i:y”17£?}.§’r11I!”Of’-A

the said loan am01.11″1{..

On the basis of the cti9’c:atie_d C1(.)(‘.i,i’-I11′{i?»I1?iS.V A’

the first resp(>riVd§r1″1~1.:.§BaliR Vg<:t._ tile "c*._;1"i'i;';w._y,

made in the re\re1i1i'.\5viVi’1g,M therein its

Cliarge on t.he.>. saiid’§)1″@~péri;y,. doing

~ t.Ii3>;: v’s1(1′(:u’sed N”Gs–;’I to 4 [respondent

“r.€:spec1.ive1y in the said

_ aim.) (‘.()I1’11i1ii’.f€d the said

hfi’e11£:es.

T FheH(?U–mp1ai1’1a1’1t’ has pI”()du(‘.’f:.’d a1I()1’ig

r

‘«..W’ivf:_l1 his said complairii as many as 15

‘v”‘=.._(4iQ(“:i.i}’I1€1’i'{.S iii SL1}3p0l’lI of his e.werme1ii;s

‘ .V fill

the said (‘.()I11p1ai1′}lZ. Since Elie
original loan a1:>p1ic:a1.i01’1 subniii’,tc2d by
him to the a(::c:1,1sed Nc_).1~Ba.1’1i<; and also
the resolution passed by it saimiiioiiirig
the loan of I»{s.1,7':'3.000/-» in favmix" of
the (_'.0mp!ai1'1a11t': \.vus{0<"1y of

1,110 Bank and it rei':1se
(complainam) filed the E3{)})}i(.’.%.’7f.”[ i’\’»,\ 1’f:j”:7. ”
under Secrtion 93 C1′.P.C. H
direct1i(m to the p()_1_,i.c..~.«’;*,__’L:c)z1’cf{:9i”1’1*%9_§i»
. vé32i’i<;i'":
appIic21E'.i01'1 (:a_mé-. be ;1I'1–c}.\3v'e,(1_ _: S
learrled M.agisIirg1.I;:-9 ihifjyy "'£'-he-.*. c)1'd<-:1"… €1.§7'i§'{.t".(T1
1O.O9.2OVC)';':3::A' _A"I%he{_ {Kii'*19L¢£§t:':'1.ess of the
0rder__ :b(?}1"£'1'}V1'(:V'.'1':Vl.Lgg:<'?'4fi in this

pf: !:i1{i§'x~1.

“is 111211. the Hig}1 Court’

would be _fi.:s!.1’fiVeci’._ m q1~;,i’ashi1’1g_; the i1’westigai’,ic)n in a

‘~.C1’iIfv-,I:1_i’}1£§§. C£1S€ exé1″<:'i~:–3'1Vng its; ci_isc.:1*et:i('mary powers under

.C1'–:P.C.' if it is sat,.isfi<3d t'hz21!. the-2 entire

*$':ak€:1'1 'a.tf. *;.I1t?i1' fa<::e vaIuc=.~ amcl 2'1('?(',ept('.C.l at I:l'1,ir er1t’,ir«:*.1.y
‘ri_c3V_b_11″(,:’;t’ dis(?l0.se the (:c)mmissi01’1 of arly (-.()gr1i7.a}3l(%

.V _Qffcé11cc3 £1§.§EiiI1Si’ 1116 £1(‘.{.?1lS(.'{1.

2we:f_me1’11ss ‘i:;j1 Ihe first: i:1fc)rrz1a.£”.i011 /(tompk-1i1’1t, even if

<7-»._..)'h"'1**–~\d_"_'

K1

6. On a Carefui rez:=1di11g of the ave1*mer1ts in the

said e()1uplai1’1t and the d0e1,1r1′:ems armexed t’.’nere t___(“)»,e it

could not be said thai. the sanne do not c*lisc*.1(;:’)’:ejs*e« .fg1.:1_y7Txi)_f

the 0ffe11ees zallcégercl £131;-1i11st the 1*esp()n.cie1:1:fs;;a’:.:eu_seci”

therein which are all (:ogm’zable_ V

7. Sri Pavana C}121nd_efé1~–e» Shei’.1′.y’, t’i’_1e’–, R?2€1r13ed
Counsel for the pet.it4icVmexr (aec}i’,iSeec_1 N”o.,_1) (:()’Iit’e1’1’Vded that
after the said complaint eompiainant,

he got,f,11e§i1aejé:»tVer ,;_:eic:i \s.rii:h_{Tie B2:-mk by repaying the

ent.i1’C aArnV()1’31’1t of’idan”21yE’i«i.l&td by him and theref()1’e the

said C:1.se 13e’§1.>1’e ‘t;§'”:”e ‘1″;1’iafl Court’. does not survive. If that

Vsb, tfie fihst. aee1e1sed«B;».mk wouicl be at. lfiberty to bring

‘{€)vI.’h(‘;5 ~ri0tinc.eTof the In\!est.ig21t:i11g Officer the f2;1c%t’,um of

se.’r;’t’1’Er'()}:3riate report before the Iearrufl ]\/Iagist’.1’a1e.

c…£'””~””””‘

Hencc, the present petition stands disp;iSe’d V’_’é fV’1′::jA’

Lht: abciwc tferms.

./,%T/ v