Karnataka High Court
B S Gopal vs M Krishna Murthy on 26 August, 2008
wfl
5(E§Y»SRi;~.I§I.$;" CI-EANDRASHEKAR -- ADVOCATE}
IN THE HIGH cam? er IQARNATAKA A1? "
DATED TI-ES THE 263' DAY oriauqusi' "
BEFORE
mm HOWBLE ma. JUs'rzcE_<_:.1z. V' %%
CRMIHAL MFEAL R'O;:i§.}'££1 d§'--29e2''.: '
BETWEEN: --
3121. BS. GOPAL
Sff) LATE SRINZVASA RE£}BY "
AGED ABOUT 40 YEARS I " ; -
RESIQENG A'? _
27% MAIN, :91? ~::::is';'. " ; " .
FERST SECTOR; I;}';a'(_)'Ji{':"* A'
BANGAL€}RE"=~«5;6Q 034%.; "
; APPELLANT
(BY SR1; A.EvL sURE'S:{V%~R;~;I}13y% ADVGCATE)
AND:
SR1. M. ~§§RiS¥INA :§?:Umf1:1y
S; K. "MARI*g'APPA
AQEQ 'rs.-1:3o1;'1*. era' ifaaans
RE'J.IIJi_i%IG' A?F«._I$3'0,"T~4;E:~
'C' ROAD; 11"fi*4E.¢;' 'MAIN ROAB
v._ """"}*fALAPPA LA.Y('.§U.71', SRINAGAR
B£&NGALOR3'53,e 550 050.
RESPONDENT
-- CRLA; FILED UNDER SECTION. 3'?8 CR,P.C. BY
V ADVOCATE FOR TEE APPELLANT,/s PRAYING THAT
*I'--HI's 'HoN'BLE COURT MAY BE PLEASED TO SET ASIDE
ORDER iE)A.TE£):10gi0j20()2 PASSED BY THE XIII
ADDL. c.M.M., BANGALORE IN C.C.NO.1-42'?7/98,
S ACQUITTING THE RESPONDENT--ACCUSED FGR THE
OFFENSE PUNISHABLE UNDER SECTION 138 OF' N .1. ACT.
8/
WK
of the complainant,
2313 CRIMINAL APPEAL COMING on FOR-~,4'§E3iEAul§i:h§iE;' '
THIS BAY, THE COURT MAIZFE THE FQLLOWEIQ ,
JU'DGL!EH'1'i_
This Criminai Appeal is files}.;1ndéi'.S€ction»'3?§3 _§$f
Code of Criminal Procedure by t3i1_'1»V1n§el fiféi' afipeflaut
praying to set asifie the vvfiaésed by
the X111 Additional cggier Bangalore
in Criminal the
raspondent ' vfiunishable under
Section 13$ ofmsfruments Act.
2. The --3:ujief iifise of the Complainant in the
' ''}A<3joi:r1f are aS..foi1owéiW
and the accuses! were known to each
""~""other 'anfwi fiiends for the past several years. 011
2-»1$9'? accused approached the complainant and
ioan Of Rs.5{),0{)0/- to meet his urgent famiiy
On the same day, the accused executed an on
'»»:ie;'mand promissmy note and consideration receipt in favour
The camplainant appmachfid the
U
Exhibits P4 to P43 were marked. Accused was examined as
{}W~1 and Exifihits D-1 and 13-2 were Isrzarked.
4. The sum and substance of the fmdixzg cf the trial
is as follews;
There is a dispute between the c0n1p}aiI1§1_Ii'E..::a1i§i'V. T'
accused with regard '£10 seniice: 0f I1ac)ti: §é.A'V F'r.'!_-1._
he got issued a iegai notice 1:0 the é»1_€3Cl1St%(fi1'"
Registsered Post Acknow1edgn1ent'"£}:ie on i2fi 4'; The
said I1013'oe Was w4i:vti*1'_'vpn$§",aiV'shara 'party not found
dur£11g de1iv ery"f;i1n€:1 ' his cross exami:t1at:i01i1
submits ,':.-izaf; tfié on Exhibit P-5 -- the
g:0verAv}V5%é§i"'cva:ins to him only. A perusal of
Registered Post Ackncwledgment Due
""'V'{*over, Ac-.1_jeariy ~ '(:1A:i:3<iV.1oses that the notice has been returned
" j w'_i__ti*: pestaivfsfmara 'party 1103; found during the deiivery time'.
his cross examinafion specifically admits that
"t.*'1 §§waf;§.dress giveii ii} Exhibit 13-5 is the carrect aédress and
therefore it cannet be said that the notice sent by the
complainant has not been duly served an him.
13/
the conftents of Exhibit D--1 Agreement is in his H
excegt Exhibit D~ 1(a).
6. The Trial (301111 has further 7f31)S6I:§}'93C£"t1A.}£li, "
Sectiun 73 of the Illfiiail Evideziée
was having ample power and
disputed sigxiature appea:;ifig_' On
perusal of the his
vakalath ané 2§}§pe,ar be be similar.
Therefore, Vaccused has met paid
Rs.50,000/' 'thé 15.4.1993'. Further, on
perusal {cf ' clearly discloses that the
heid' ii} §iéi:§veen the compiainant and the
acétlségi t0 the site for a sala cansideratien of
-- the accused has also returiizezi the said
_. jV»;gs;:tr;;_$.(2L1I1'£ bj7._i{1stahne:1t to the camplainaxlt. If really the
Egarrowed the hand loan of Rs.50,Q0O/-- 011 52.199?
the complainant, nntining prevented the complainant ta
'»»pfQduce any ziocumentary evidence to Show that he had
aévanced a Egan of Rs.5{},(}0G/'~ to the accused on S.2.199'?.
8/
"(A3 Negotiable Insixumcsxnts Act H
1881). ss. 138, 139, 118 -- Dishonemf oz:f'<:i;'e'a;fi;;e %
-- Prestmpticrm as to -~ Re¥3utfa} cf
Canying on flansactriorxg: s'1z;,;i9e--s
resporadent in Stock Eixchaififigaé:-%pa§ieV gedI}*
cheque for dischaxge
dishonoumd ~--- Said 'eight amse
in terms caf traI;sact:io1V1§_}¥~ .fe3u11d in
boek of accgufifis. IIlév.:l4,A'?;;I}§f3:i,:I1i(i2ti'»'.vA?5fi ~IT§§$}§{)Zi1d€I1t for
pireving sgzicf» _- --.1)%:%'f::I1<:.ndé*:1_t't§ }§urr;ie}3 shifted ta him --
C<3zf:s;ri<?1;.3'_<)}f}.4.V:':7.:»3A.(V':(:':;§.se.€i, $51: aside.
%(§3%..%%'%1:2;:1de,nce Act (1 91' 18?2}, 3. 5? --
A JI1dici3iw.1ioti;c:=:.v~'-- Traxzlsacufms in relation ti) Stock
reguiated by Statute and Statutory
Rules '{'i'a.z:sacti0z1s comprising pu:*chaSess and
*s.:;:.§¢s vhf shares by investors is a matter of
..Vt:<;:1*:75iée:1€:e not disputed ~-- Both parties Wouid
have to reiy upon 0:16 £i.1'10{h€I' -- Czmrts sf law
H may take judicial m3I:'i(:é=: caf practice prevailing in
such business."
Q/'
13
2} QOQS AIR SCW 7'38 -- KRISHNA JANARQE§;5;;'§
BEAT vs. DATTATRAYA G. HBGDE, wherein it "
under:
"(A) Negetiable Iz1s'.:ru1}:é:i1ts : . -- ' ~ .. ' ' X , {
1881}. S. 139 -- Presumptioigx undér é'.sec:io ::;_¢ ;39=
mereiv raises resum 1:101: it1°&vo1ii' cf h0idef".._§5f"
cheque that same haé' "ffi'1<..fii$charge
of any debt or _¢'tl}.er ' lsgaily
1'et:' Vmaftevf Sf ' 'piesumpfion
uncier S.
{(8) _A 1 A};'<TELsé'§,*€1£_:iA}:1}aIt:. Izgstrilments Act (26 of
3.88 of cheque «W
Qefence -«s §€.¢'C'muSed not mquired. to step
. i12?::§:"§vitz1ess~V¥3'G§€: :~ may discharge his burden
., J;;_1atefi$i$ already brought on record --
A§v'1_j;:3t?£1er statutmy presumption
"s:f<=;bii'tftéd ?3};_? -~ Must be datermined in View at"
otfizar evviaiciiices an record.
'_ (£3) Negotiabie Insiruments Act (Qé cf
1 88A1), S. 139 ~ F1'€SUB.'}p1iiOZ1 under -~ Rebuttal --
V. of Caurt - Prestimptlan of izmacence as
human rights fifid doctrine of reverse burden
iutreduced by S. 139 »- Shcuid be deiicatsly
€/'
2!)
complaixzazit that thfi accused borzseweéz the 1oa21j"*is
unbelievable and the very genesis of the case«~~.Qjf
c0mp1ai13a11t crfiates a doubt. The case Gf ti}:-f: d{;fe:§c::.' is"
discha:1:ge of loan by the accused. J
disputed by the compiaillant. it is 'n-:::$t._ ciea,ru.".;f'r:<§x1ia
evidence adduced by both the whéthcfuthe Kg-heque
was issued in conuectionviivéth site tfiézxéaction.
The compiaixlant faiied to i:;i,§<.~.p__"_£:ase in an
unequivocal te1:*ms.~ --th,c§re gwéfs a. ':i£:;ga}i:x.{_V:véénf0rcea¥31e debt
or Iiabiiityfl Ta3§i3ig"Vi1:t(<i§'~a§écri§:unt' aiii aspects of the case, in
my view, the Afmfiiug ifa:=:_(:'i53Vf'<i€:':c::1"".;'.-yfth-'=3 trial ceurt is sound and
groper. " .]f§1:1"1,:£iy v}'.e\i'r,~~ 116 gound is made out to interfere with
V. thev jzfigment.
' VV 'I11 §iew_¢i;u:t§u1n§ above discussion, I pass the follnwingz
ORDER
“ii C1’iminaiAppea}, is dismissed.
sd/3;,
Judge