High Court Karnataka High Court

Damodar S Kotian vs M/S Balaram Finance And … on 11 December, 2008

Karnataka High Court
Damodar S Kotian vs M/S Balaram Finance And … on 11 December, 2008
Author: Jawad Rahim


2

Thifi patitisn earning can for iweafinq this day, the ccur*§.v:*s’ffa:j5e..Vv

the fcéiawing
S3_£_Q.E_E

Convictefi accused is in r&”v£siczr”:”ééé’i’:”sst1.:hej.i§fi’g_;r°:%;er3r:

fr: £r’i.A.76i6$ passeé er: 1o.3,2soes’«kbyk£he 3 u{§§’e,’.

‘Track Cwrt, Uiiiiifzi, ccr:firminVq’*-fie» juéhamfint! Kit?
€.C.4863/9§ dated 5.8.2gg._3_an5«t’hé;fi’:§.¥E.Aaéé] f.’.¥vi’i” 3udae
ifiurxisr arm.) 8; 3?v3FC, udufiikg -.¢A;:§fi;i’j€it§vnr§:’.:§§2§_%’§:+;used far the
offence r:ur:ish§.<*:2'i'%,::L j' — Ls:2§§ger: ' .. Neaetiabie
Insstri.3me:*:ts 'V 'A

2. i-iaaird”t’i:éf:;§é:;}%:i§;d~ fé’r”ii’§e iietitififief’.

3. “§’i=:t.=*: “f.;a€{3 ¥*tE3V5:$;:’s'<':V§¥%£"1"7 €}:v_§V'.:'si;§?§.§i§€?'atiGi"§ as manifest fram
the recerfia a;§9é:., – 2

..%_Ba5a:%arr:…..F§:1ance 8: Investment ® irritiatefi

Véi~'.=?c:;'séfc:f:;*tVig::v:._: a§ai§*a'$i tha petitianer fer the cxfiersce umer

__Se:t§#.§f:""13$;. §*§;:Vf'VAC': er: the hasis that he haé berrewefi

-.__fr@;*r: it “n2é1hgyv which was ta be repaid. with interest. He

4A_éé%”a§4j§itL逧 in retaayment and or: persistent demands, issued

*=game dated zo.12.:;§9s fer as.44,eesi- ta cover the

A_- e:’2::§:’a}:;i§a¥ amsurst ares ifiififfif. an presentatian tn the bank,

§’»-E2?/’

7

8. in the circumstances, there is :19 materiai to mairétam
the revision. The same is accorfiiragiy éismi3sevdu.f “»The
jsdemersi of cmwiction gassed by the
c.c.4ss3199 éated 5.3.2905 anfi amrmed a;nj;:é&:§.at eL
smart in Cri.A.?r’6/’8S 3333533 an

Track Cauriz, Udurzi, are cérzfirfmed. Th_é’V–3ficus.éfi ifs éra”§:£”e:l ‘~

few: weeks time ta depcsit £r:4e{T’arn:s:2r:j;t’ :vr:»z”r”:’;’£Tci-f.[i2~*§¥i:i% as fine.

v§h*