High Court Karnataka High Court

B R Venkatesh vs J Venu on 24 September, 2010

Karnataka High Court
B R Venkatesh vs J Venu on 24 September, 2010
Author: C.R.Kumaraswamy
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 247" DAY OF SEPTEMBER, 2010

BEFORE

THE HONBLE MR. JUSTICE 5   =

CRIMINAL REVISION pE'rITIoN_iI_\Io._1_Ie7'o'F   

Between:

B.R.Venkatesh

Aged 48 years.

S/o Sri.K.Rama Murthy, _ _ .

R/at No.I).264, East I4?-I-._LiI_ie,V_V 

ITI Colony, Dooravani AI'-€agAaI'I_,_  }   

Bengaluru -- 560 016. "      _ Petitioner

(By Sri . Chandr  A:=dVoe.ate'}  » 

And:

J.Venu  _ '  

Aged 57"yea_rs', _ V _   
S/o Jogigowdia.   _ '
R/at NO.4-18, E.ast»_5"} L1.i~'1€,
ITI Colony, Dloora'vani' Nagar,

.-v,Beng_aiur_u ----x 560"'iO.1__6y.»  Respondent

dW[By:VVSri:i\/i.T.'l\la'n_naiah & Uday K.Reddy, Advocates}

**$**

This_"C-riminal Revision Petition is filed under

 S.ection~.3E?7 of Code of Criminal Procedure praying
set aside the judgment and conviction order
 pjassetr, by the XXXVI Additional City Civil and

 ' "Se'ss'i--o~ns Judge, Bangalore passed in Crl.A.
"2_"'No.'}I5070/2004 dated 02.02.2007 at Annexure--l,

 A 'as.--well as the judgment and conviction passed by

 "the 14"! Addl. CMM, Bangalore City in Cr1.Case



$2",

No.26552/02 on 7.10.2004 at Annexure-2 and
remand the case to Trial Court to dispose of the

C.C.No.26552/02 by providing opportunity to the

petitioner to adduce additional evidence.

This Revision Petition coming on vxfor

Admission this day, the Court made the followien-giz-_V_

ORDER

This Criminal Revision Petition is

Section 397 of Code of Crimin2LlWPro«c_e’dure.AlV:}§§’.X-XVIAdtieiytlional
City Civil and Sessi0n’s_.Judg’e;l.I”3aVng_a1or0e”passed in

Crl.A. No. 15070/2004;’ d_s’we.1:’1 ;as_:t’hfe..Ljudginent and

convictivo’n”i’oir.djer ‘i0;”2’0′{i;i passed by the XIV
Additional 0’ ‘ ‘*..’v_:V’i’i\il:eVtropolitan Magistrate.

BangaloreuC–i_tyvV .c;o’;Nd’.26552/02.

2. \{V’i’th. the’ c_oV1i’se1′:.t of learned counsel for the

re’v«i,si’0n'”petitioner as Well as learned counsel for

the this matter was heard on merits,

since’««._lea’r’ne–i:i counsel for the petitioner confines

argunients only in so far as the legality of the

_s’e~.n’t~en=ce is concerned. The Trial Court records

I

2/

-3-

and Appellate Court records were called for and I

have perused the same.

3. Learned counsel for the petitioner submits

that the cheque amount is ?l,25,000/–, wherjeaes,

the Trial Court has passed sentence to

?1,60,000/- and in default to unde_r§’o._

imprisonment for one year. glrle ‘k’u..:t.her–._su_’:nii’:s

that the fine amount may be reduc”e.d tott;e'”chequ”e it

amount.

He further pletitione’r/

accusedv”wa.sfl”‘anll;e;mp”l–oyee lin~V–l”l’I factory and later
on due to l:lVl’:V:.Vll,¢’El»]_£l”1′-,_T;-eiirldh also due to manpower

reduction the’._”‘f,actory, his service was

.–vV.diSCQ’r’:tivnt:ed fr”o’m.._eI_TI. Now, he is running an auto

l”.for;”l*1is –.1_i’v<e'li:Vh'o_Qd. He is economically weak. The

accusedlanp'dl'y:=complainant were friends and when

this ti'arilsaa.cltion took place, they were employees in

4. Learned counsel for the respondent submits

that suitable order may be passed.

5. While imposing sentence the K

have to take note of the fo1lowin–gs:–._

1. The cheque amount.

2. Whether proper pa-‘.ym_Vent”‘ot”‘ mon;eyVj.t’oyVVVt3heb

complainant to the avc’-cu’sed. 2 A_ I

3. Whether there:”\yas njcjhua”n.ce of’g’i’v’ing the
cheques in blatiih-as–tVhe accused.

4. Whether__ any… to the
compIai’1fi_~.aj’1t the’: ti’1n’ef.oVf.pendency of the
case! f.y “d a % .%.d .

5. Age, and nature of

:.transAa*t?tioI’L.V

6. In th1’s”~«..case,’._botlytttaccused and complainant

W’V\fv€I’C._’\§iTO1’_kiT}g ‘th..e«’same factory and they were

:va.c”c11sed lost his job due to downsizing

of’th«e*»estab’1:shment. The age of the accused is 48

years.” “At present. he is running an auto for his
V/’

]u1*v,e’EIti1ood’.

7. Section 138 of the Negotiable Instruments Act

is silent about the nature of imprisonment. _.-The

offence under Section 138 of the Act is

heinous crime. Therefore, tak.i’n=g V’

consideration all aspects of th_e»..».c_ase,_” inhny it

the fine amount of ?1,6O,OOO’;/«-1’_’_imVpos.e’dflog}

Trial Court is reduceti”lV__to_V
realisation, ?1,25,0QO/- the
complainant and Paid to the
State. In defauit the
petitioner/acc.:1is’§tl’__._ ::&.vv”iin’d’ergo simple
imp ri s o n m nt ii; V l

this criminal revision
petition

wit
jigfiga