High Court Karnataka High Court

M.Renukappa vs Nanjundaiah on 14 December, 2010

Karnataka High Court
M.Renukappa vs Nanjundaiah on 14 December, 2010
Author: Huluvadi G.Ramesh
IN THE HXGH COURT E)F KARNATAKA AT___
BANGALORE 7 E'

DATED THIS THE 14"' DAY OF DECEMi3'E'R? 

BEFORE-..... 

THE HON'BLE MRJUSTICE HULU v1ADi.gG;i"EAixiESi1ig

CRIMINAL APPEA\;lg~.N0ti89 OFT:  

BETWEEN:

M.Renu1-iappa,

Aged about 36 _ve-Hrs, V
S/0 Muda1agi;'ig(xwfda,  _ A ~ A ' 
Kasaba HQ.bii";TLiif.L!Veke1fe__T2giuEt;  .
TumakurflD\i§$1'i?t. it   V' 

..APPELLANT
(By M.ViniHyaf'KVe.ei§thy;«  L'1I_}kW&i C0., Adv.)
AND: E   it it E E

Naitfiiiiidaiah,  ~  it

'  AR"etd. Village Accet1'r§t:int,
 ' VVC/oVE~{E.arayz1ri£1ppa's House,
A JAQgiha.lfli~,_.CN*~Hal1i Taluk,

'--Tumakuru':Disu~ict. ..RESPONDENT

 (Biz Sfi;Satyanarayana.P.Hegde, Adv.)

._ V  This C1'i_m_ina1 Appeal is flied under Section 378(4) of
7.Ci".'P.C. praying to set aside the impugned judgment dated
 EV 2.3.2009 passed by the C.J.(Jr.Dn.) & JMFC, Turuvekere in
it C.C.No.68/2007 acquitting the respondent/accused for the

offence P/U/S. 138 of N.§.Act.
\)<.'



2
This Criminal Appeal coming on for hearing this day, the
Court delivered the following:

JUDGMENT

This appeal is by the complainant challenging.’the__:oi’§ler

passed by the learned JMFC, Turuvekere ..

dated 2.3.2009 in acquitting the a’c_cus._ed,3and. idi.isinais’siijn.g, ‘the

complaint.

2. tl;e_c_oinpl’ai1ia’1rt,_ accused had borrowed a
sum ‘Complainant and had issued a
cheque””_dra§vn Chiklr insufficient funds. Thereafter, on issuance of

legail ilioitice’, iffor:inon–payment, the complaint was filed. The trial

Court, afterenquiry, has dismissed the complaint. Hence, this

appeal.” ii

3. Heard.

W

4. According to the learned counsel for the appellant,

issuance of cheque by the accused and also thevpsigfiature

thereon is not in dispute. The trial Court, only _

that there is material alteration on the ychequej’ ld’i.sn1iss.¢d”‘

the complaint without any basis, whpen:.’_’itt~is clear that eivefiiiirl

words the amount is mentioned .als~e.Rs.90;0Q(fi;’–_ xir1~.the.;c’iieq'{te.

5. According to the learned :Couns,el.Vlfo_r the accused, he

has borrowedllo.nIiyi-Rysflf),QCOfj »lis.90,000/- and that the

figure ~”‘l””‘is *’ 9”’ ~ ‘complainant for unlawful gain.

_V6. ()ri”pefrusal ol’.tiie..iudgment, it is noted that P.W.l has

yadmitteid that somellllalterations were made in respect of date,

:a’tI_1ott11tlle–t.c’., ijn.,the cheque by the accused himself. He has also

ad”m_itte_’d’ -that there is difference in the ink between the

n ‘ehanpdwfriting in the cheque and the signature, although he has

fldeposed that the cheque was filled up by the accused himself.

W’

1

7. On perusal of Ex.P2, the ‘qheque, it appears that there

is material alteration and that the figure .1. is tnade..Vas.4<_'9.,V_ for

which even an endorsement has not been made. Hence',.'i.s

no error in the finding of the tria]…Court._""Ho'vi?.ever,t4_in t-he

interest of justice, since the transacti«on7i_s the

accused is directed to pay "in: three'

months, failing which, he has,to'"un_der'go_simpieirnprisonment

for a period of one month. Rs.1,000/–

shmlhzfirfifiaiuimesm&nmuiRsiQQwyw$pHbepmflto
the complainant. before

the trial Court be retuirned._to’ the

8:;ij’i?X;3p.eal ‘fiigniaccorditngly, alliowied in part.

Sd/*
I UDGE