High Court Karnataka High Court

B M Medappa S/O Late Machaiah vs The Secretary Napoklu Grama … on 30 March, 2009

Karnataka High Court
B M Medappa S/O Late Machaiah vs The Secretary Napoklu Grama … on 30 March, 2009
Author: K.Ramanna
 =  _  $g1s.BALAK:::sHNA, H.C.C:.P.}

  T0 SET Asm§:_ fjt:§;E ORDERS D'I'.?'/I/2096 mxssm) 13? THE 3.3.,

E=:ODAGU,~. MAQIKER: we CR'L.A,NO.32/2000 AND THE ORDER
 "§f:},:2*?:;.a:s,r2%:i'oe PASSES BY THE PRL.{3¥ViL JUDGE {JR.}3f~L} man)

_ m.Fc5_ EMADIKERE, IN c:,c1:~s0,20é/2955.
BETWEEN:   _ %   

}3.M.MEDAPPA,
8/O.LA'TE.MACHAIA}~i',V_ .   

MAJOR', E2jA'F.BALAMU_RI v1LLp_.r::3;,  "  V. 

MADEKERI 'I"ALL1.K;. K{§;I)_A_GL?E}}S-'.{'.  1;.  PE'I'I'I'IONER

{BY SR; Li=;r§§g;:z1éI;Afi;{AR;_'AD*»f; V
Mm:  _ T V  . .
THE SECRETARY, * _

NAPOKLU GREKMA PANQQAYT-gig,'
MADIKERI TQ. 1;--:>:_3A4:f;L; 2::a1:::'»';".'~' .. RESPONDENT

iiiiii

 ~. "'T?:?;».c, PRAYING

THIS PETETEON COMENG ON FOR HEARING THIS BAY,

 



ORDER

This revision petition is filed to set asids ‘.

dated 7/ I/2006 passed by the I§3&E.I’fi$d ” V’

Kodagu, Madikeri, in cr1.A.No.32/Qotizossjazid

aside the order of conviction passed by the smpc, ” %

Madikeri, in (3.0. No. 2099199 g1at§§i;~527;4/2éOo;s

2. Brief facts at’ herein
flied a private petitiener
that the ” of the mutton stall
situated ” baianoc of auction
amount Ji:{i:.eV ‘:_%}298¢’§;fE>’éV~”pstitioner issued post dated

chsqua. for RsL42,’?8{)/ §”‘di4’3.£vn on Parana Farmers Service

{“E0–;:q§ei4ai:.i\;’s “3Qcisty””Li«n1ited. When the said cheque was

on 16/6/1999, it was

_dish§t:;asL13f«3d.VL’.i’~”<i:1 the gsund of ixzsufficient funds.

' H 'A 'T 24/6] 1999 the respondent/complainant got

i'_»§S'?._£i£ti'*é" demand notice and sent it by Regd. Post as well

VT .: 'as~ calling upon petitioner to pay cheque amemzt

9' [within 15 days. Inspits of service of natice, revision.

,1'

,1 /«v

. ,. /;

.//

,-‘3′, ° \

I
#3
III

petitioner fajied to pay the amount and tht3I’€ifGFC, a _

complaint came to be fiisd. After taking *

recording the sworn statement, 3 _case”wé3 regisfyéfifedt’ arid V

summons was issued to the Hmfie
appeared through counséj V. t it . % wast V tréttorded
whereixl he has adt1:1itte(:1_V_ the
offence Th6refore;””A;v1E:atti¢dg§}:;~M.’i%{§i–;.”–b:§:_V:éh order dated
27/4] 2000 petitioner to pay

fine of fafling to pay the

same, to for 3 months, which has
been chzgiiengeti féefone the learned Sessions
tnémfs to ttétiisnxissed. Hence, this revision.

1 gven by the revision

Vtfictitionér/aécutééd for the plea recorded on 2′?/4/2000

H he has accepted his mistake that hrs: had

g3ii{::1″£». Vtné cheque without depositing meney into his

V It is not the case cf the revisitm petitioner that

has not understood the crater and it was neat expiained

to him by the Court in the language known to him or

,/:’/”=
fig! ; _ d,

i ‘W ,/
ug/_/!
,/-‘

N

ought to have stated that he was a deaf and e§e.”,f”

plea was recorded by the trial Court, it cIea1*’ijf,?

that the petitioner/accused has Zuiidereteod «

answer. In fact, petitiener lizen

recorded by the trial Court the ‘V

hearing the petitiorzer 2:0: arise.
When ence the plea not entitied
te challenge V» the c.-rozier of
eozrvéefion the trial Court based
on Said = taken by the

petitioner”t1;atA%he~,is’ and the trial Court has

not rfifxd’ Qvee to? him properly and he has not

pleeecannet be accepted. Therefore,

Se$«$i_e:€e»*:Judge is right in diemiesing the appeal.

flied the -fititioner. As per the eempiaini, petitioner

;i$eSu¥’3-Ci.’ cheque for Rs.42,’?8()/- which came to be

§_1.i_eheneu1ed when it was presented for encashment.

T under chailenge indicates that the petitioner was

‘4 ‘convicted azid sentenced te undergo S3. for six moztzths

trial Court against petitioner which has been

the lower appellate Court is hereby modified

is directed only to pay fine of i:o _’_pa3rL ‘ V

campensation of Rs.65,}.70/– ;’?:.Q

substantive sentence passed p€f.iti0:;ér_Até ‘i:r1dé1’go * L’

S1. for 6 months is hemfiy _.Pe.fiiic11er §iS given
one mcsnth time to 51%: if
any payable tt’)_ Qgllich he shail
imdergo S.I.

sdl-{W
Judge

“2’X!V8