High Court Karnataka High Court

Suresh Nagaraj Shastry vs B P Arun S/O Not Known on 18 November, 2010

Karnataka High Court
Suresh Nagaraj Shastry vs B P Arun S/O Not Known on 18 November, 2010
Author: B.Sreenivase Gowda
IN THE HIGH COURT OF KARNATAKA AT BAN

DATED THIS THE 18TH DAY or NOVEMBER we _

BEFORE
THE I-ION'BLE MR. JUSTICE B,  aoxwfna " a 

Criminal Petition  of 

Between

Sri. Suresh Nagaraj Shastry,  
S/0. Nagaraj Shastry;   "

Aged about 39 Years,

R/at. T, 17-4, Apartments-..,:T'_   «

No.15, Hitech _Cii;ad_el,  % ,
19th Cross, 1'/"Fh    

Padmanaba;1ia{ga,f;'~ " ' ., x --
Banga,i0re--70_   b   A

:.{By_ sri.' Kalyan R, Adv.)

A53-ri;{B  - . V 

s'/o."Not 
Aged«..abr:_iu' i;- .34 years,

 _ LR/at '1: 1&2 Apartments,
 0, Surya Residency,
 "«7*F%M"a_.in, Rajeev Nagar,

.  __ a~_B'a1*1aShankari 3rd Stage.

   Bangalore -- 85.

... Petitioner

... Respondent



[By Sri. Pramod P Kulkarni, Adv.)

This Crl.P filed U/s.4s2 Cr.P.C by the adVOCf;tt3 for
the petitioner praying that this Hon'b1e Cou_rjt.V.rnay""be
pleased to set aside the impugned order dt: _6g7.09i'passe'i

by the ism ACMM, at Bangalore in c.cM.No;rp 3403/2009*-._
and to remand the matter to the_Tri_aI Court" '1"ri_a.l and » _ 

for disposal in Accordance with law.  '  

This Criminal Petitiongroomingporn for Admissio'1f1,"thisg

day, the Court, made the foilofiv-i.ng: ' _
 ........0 R.._.D;E;I: ..
The petitioner has  aside the order

dated order  the 163* ACMM,

at Bangaio-re"j;in.ii?:C.'No';-f34l03';"2'009 and to remand the
matter  the    it  r
2. Facts

th.e.’e’case are:

petiti’oi1er__.fi~led a private complaint against the

Iesponderitiv’«runder Section 200 of Cr.P.C. read with

Sections and 142 of Negotiable instruments Act

hhefore trial Court. The trial Court taking cognizance of

,,:rjth.er’o:ffence issued summons to the respondent and the

case was adjourned to 08.05.2009 for the appearance of

(55 ‘

the petitioner. As the learned magistrate was on leave on
that date it was adjourned to 18.05.2009 and it was

entered so in the ‘A’ dairy and petitioner had”

the same but later the date of hearingu

18–O7~2009, and the case u.ras’ca11ea -:on.:_”»’i_8,V0.*S.2009;.___V0″:

29.05.2009, 10.06.2009, _23.06.2009 anaionr 06.’0’7.i2009

the case came to be dismissed ‘for r10n~pf0sec1ition.

3. Learned C0ur1″se1- apineariiivgpphfior the petitioner

submits that as the pt’3t:Vi”Ci”CviI1(_=i1″«ifi!)_”£€,t_i date of hearing as

18-073-*0Q”:3′;~i.V’.’ ltflhe appear for the case on
29.05.2009. __2:’3.06.2009 and on 06.07.2009

and therefore prays for setting aside the impugned

restorathe case to the file and give him an

‘ have a trial on merit of the case.

Perditzontra, learned Counsel appearing for the

it ‘respondent submits that the case was adjourned from

“‘v5!3.’0’5.23009 to 18.05.2009, neither the petitioner nor his

0’ “ueourisei was present on 8.05.2009 and they were not

present even on the subsequent dates. Thereforepthe trial

Court has rightly dismissed the ease for non.p.p’rosefcut~ion

and there is no ground for setting aside

order and he prays for dismissal.ofithe~

5. In order to appreciate “the rival con’tent_ion.s 5of the

parties, the Bench Clerk of ..3Cn?ourt”i7iras’p,Fiummoned
along with ‘A’ Dairy. 0 Dairy that on
8.5.2009 the ii1~s.ioa2009 and later
it was who does this
mischief-i~s_’n’o_t’ th’es.petitioner had noted down
the ne:;§:t_’.__18.07.2009 as noted in the ‘A’

Dairy Ar;-0vt”..–“”1have attended case between

toAAV06v;-0–7′.2009. So, dismissal of case on

non prosecution is bad in law.

Consider_ing’1..V_irt is a cheque case filed by the petitioner

‘*,aga3Znst,t’i-ie respondent for the offence punishable under
138 and 139 of N. I. Act and the Presiding Officer

on leave on 8.05.2009 and the petitioner had noted

3….

down the next date of hearing as 18.07.2009 as .i”ioted in
the ‘A’ Dairy he should not be made to téi1.i1t

of his.

6. Accordingly Criminal Petiton

dated 05.07.2009 passed b’3¥,§n.g; 15tI1AeMMi éit”‘Ba1iga1oreC’

in c.c. No. 3403/2009 isxi-hereby..?’_set’ ‘aidetf c.c. No.
3403 / 2009 is The petitioner
and the resooiifient nihefore Court are
directed Court on 06. 12.2010

udthout’w”aitif:-g foifi: an”y’*.v;:iotice”f1°oii1 the trial Court.

Sd/1
Ifidcfe