Karnataka High Court
Chikkayya S/O Rachayya Matapati vs The Mahalingapur Urban … on 22 February, 2010
IN THE HIGH COURT OF' KARNATAKA, CIRCUIT BENCH AT
DHARWAD.
DATED THIS THE 22m: DAY OF FEBRUARY
BEFORE 1_ III;
THE HON'BLE MR. JUSTICE A.S.PACHH.ATf§J.RE.::: L_
CRIMINAL REVISION PETITION A i'~Ip*£_:2'I:IO-.7 'I:
BETWEEN: I I I I I I
CI-IIKKAYYA =
S/O. RAOHAYYA MATAPATI, '
AGE. 37 YEARS, § ..
OCC.AGRI., &BUSINESS.,. 15;
R/O.MAI-IALINGAPUR, A I
TO. MUDHOL, V
DIST. BAGAI,KO_T}--58'I<312..-?
... PETITIONER
(BY 85 A.A;"'DESHPANDE, ADV.)
AND: I I I I I I
THE MAHALINGAVPUR "
URBAN. CO--01?ERATIVE BANK LTD.,
-' - M':AHA.LINGAPUR,'v-- ---------- A *
' 'TQ. MUIDHUL,
' .v.R'ERRES'E_NTED BY ITS
.M1f"INAGER,
DIST. BAGA.I;'I<OT--587312.
RESPONDENT
I (BY SRII GANGADHAR HOSAKERI, ADV.)
CRIMINAL REVISION PETITION IS FILED UNDER
. SECTIEON 397 85 401 CR.P.C. TO SET ASIDE THE ORDER DATED.
I 27.,/_O8I/2007 PASSED IN CRL. APPEAL. NO. 59/2007 BY THE P.O.,
FAST TRACK COURT, JAMAKI-IANDI, WHEREIN CONFIRMING
THE ORDER PASSED BY THE ADDL. JMFC., MUDHOL IN C.C.
NO. 448/2006 DTD. 14/O6/2007' CONVICTING THE PETITIONER
ACCUSED FOR THE OFFENCE PUNISHABLE U/S. I38.--"oI4* N.I.
ACT AND DISMISS THE COMPLAINT OF THE REsPoNDENT_'vIITH
COSTS. ,
THIS CRIMINAL REVISION PETITION come
HEARING THIS DAY, SRI. A.S. PACH'HAPLTRE..A J,..,]13EI,VIv--I=:REVD
THE FOLLOWING:
The petition is filed Challenginiiigiaiithe,Vconizi'et_ion: sentence
for the offence punishable of Negotiable
Instruments Act (herein after a trial held by
the J.M.F.C., ROn2_'Vari§jlI.i-'the:7convi'ction_Vand--sentence having been
confirmed the appeal »the_TSessions Court.
2. Thefacts rel.ev'a_nt forpthe purpose of this revision are as
under-
parties are 'reieiérea as per the rankpbefore the Trial
Co'U,rtV'for't.hVe4/I.
and the father of the accused is the member of the said Bank and
had approached for the Ioan facility and on his applicationnidated
20/ 06/ 2001 the Bank advanced an amount of
loan to the father of the accused on prevaiiiingifuinteirest
mortgaging the immovable as security
of the accused did not repay the loan. and "inrthe ;
the end of June 2007 the total amountdue interest
was Rs. 3,39,267/--. As the gegieused not pay this
amount an arbitration case was passed by
the arbitrator. the accused was
placed for auction the accused
issued two :che'q-ii{{;é.V'.to}:::gs.5:o,Q.oo/Lifléaéii dated 31/03/2007 and
10/O4/200'7:ii"dra1i?Vn Bank and in addition to
these two cheques an afmounitdof Rs.1,00,000/-- in cash was also
pggd by . ..... .._p.approachied the Sessions Court in Cr]. Appeal No. 59/ 2007 and the
came to be heard on merits and vide judgment and
orderigdated 27 /O8/2007, the appeal came to be dismissed.
ed
and perverse. Per contra, the learned counsel appearing for
respondent submits that the payment which has been r,r_1Vac1e.i__s by
the father of the petitioner and not by the accused _hirnself in
such circumstances it cannot be considered asa they
amount of fine ordered by the Court be;loW,,, theicircuznsrtanrges,
it is submitted that there is no material to"warrantiVa'iiy Vinterfereiice ; e
in the orders of the Court below.
9. I have scrutinisedeomplainant and the
documents produceiiegn siuijiniissions made by
the learned counsel be seen from the
allegations serious dispute that the
accused had cheques at the time when the
auction was 'being held were issued towards the
payment ;of the lialzzility of "his father. Under the circumstances,
'takinginto Zclozisideration the provision of Section 138 of the Act,
the the cheques towards the liability of his father
Aland thei"ef0r{5 issuance of cheques is within the purview of the
it " 'T 133 "of; the Act. éé
10. The perusal of the evidence of P.W.1 and 2 and the fact
that the cheques have been produced, which were returnedpiiiby the
Bank with an endorsement of 'Insufficient Funds'
despite the notice, the accused did not repay the,.aiinoU:nt«_Aof the
cheques raises a presumption under the \
of the N.Ii. Act and thereby there.'_is miaterial
accused has committed an offenceiiiiip:uinishable~under'Section 138
of the Ni. Act. So far presumption is
concerned, it is relevant to neither replied
the notice nor en'teii*ed.' the the allegations
made. Though that an amount
more Iflaidiiiiunder the receipts dated
03/ 11 the receipt reveals that an amount of
Rs. 58,9s_1_/-- aaa vRs.._+i6,i2_77'~~/'i-- was paid on the said date to the
,*'con;plainian;trBavnk and"it"*is mentioned in the receipt that the said
amount "is from RM. Mathapathi, who is none else than
i it ,_the father of theiiipetitioner. In the circumstances, it cannot be said
,that it is the; petitioner/accused, who has made the payment of
avmount to the Bank. Therefore, the petitioner cannot seek the
Ma.
set off of this payment made, towards the fine amount which has
been ordered by the Trial Court.
11. The learned counsel for petitioner submitted Vlthat "the
order of the Trial Court so far as the sentence of
concerned is harsh. It is relevant to n'ote""that'..l&thel i T
taken the responsibility to make the
father as a moral obligation on has been
done by the petitioner, I do not thinkthere shoulcivibe a harsh
approach against the petitioner.' ' §o.it;21i'§ingfintovconsideration these
facts, I am of the opinion ord:er,_diret;«ting the petitioner to
undergo ir:ilprisonihent"for is rather unreasonable and
improper. think and proper if the petitioner is
directed to payiilsrome. fineiinliaddition to the fine of Rs.1,00,000/-,
:_i"Wh.ich viisl"pa3Iabrle to lthe-respondent towards the liability. In that
View th.e"mat_i:erTVto the extent of imprisonment is concerned, the
,_order ii.nipugne'd'i__h:as to be modified. Hence, i answer the point
'partly in affirmative and party in negative and proceed to pass the
i' "
ORDER
The petition is allowed in part.
The sentence of imprisonment for six__§mor*it}fis ;.
ordered by the Trial Court, and confirmed inVA
is set aside.
The petitioner (accusecil is lord.’e’red an;
additional fine amount ofRs.–_ thefitotal
flwammm”VR3L@W”Wdt§aiahgmflagmm
to the complainant as remaining
amount ofR\s;5′,’Qiio/– ore:dited…trlilthe State.
In the petitioner is
ordered ‘him three months.
The «revision “pe_ti’tion~» isaccordingly disposed of.
Sdfiw
Edge