High Court Karnataka High Court

G M Haneef vs B K Krishnappa on 13 January, 2009

Karnataka High Court
G M Haneef vs B K Krishnappa on 13 January, 2009
Author: Jawad Rahim

farther fiafimii tfiai accused haé suffereé se’-xerai

. .

in bu§i’?’:éSS arré 513$ icsst aii his séurge» fif i§”:i:téfa*:«:é; E”§é .§S

fééififi fifiarsciai trises, ééfififié w?1it%i»._heg’§*sajS fiE:e ;3’eé:’§tézfi:3:*%’sé?T

ameuni ceveréd anéar firm c§1écg_;;e £:§efo re t2’T2é’ v:.«’i1r;s*;:=–Vé..s’%ia3te

tmxrt sad the Ccmviaéfiarst had 0%”:

these grsiznés fifie submVi%§fifiai%V: were is
fizz;-id that tfie canviciian isj.a,2:?~t;.i;1′:é.:as*:a.”‘,V–.Vi:;Aéf*.r_«._’-2 be refiuteé
is directing acme: to the

amaunt C$\s’E2’eiaf’_1_.%i’;’:f3_ufi3§’r”i”V’I’*lé V

8, is urged, I have examirzafi

ifié récerés a%i§i4.VI .afr% .;s2;aV’fii_,-:=.’f§a%_:§£i¥ that the cerwiciian recczrdeé

_’_ay five mart ié ‘fizi~i,Y___$2:psa:ied by the rnateriai eviéefice

ér_:_ fejgaafij, . A_i’.:£s:a’r.§§:é’;2?_sft, actusefi had but forward a piea that

«:?:as¢ia2§ v3;AaV§’ §;-*%s:;ézf:’a ir; §”é§3ii€’1f1 ts iausirzess transactiara and

mi Er: :~’és:;’:’e’s’:.$§ é’f §oar: transactécrr, he hag? faéfed ta E’2$’E3b§iS?’i

iifivéfé ivé’ fié existence cf fiebt er ieaai iiabiiéty an the

¢i;a;ji_e”‘c:f”§s5§sua21te sf sheave,

9. Gr: the céfitrary, tfie Campfainant iiafi aroéuééé

Vfieiumefitary &Vi§&I”?C€ fer suiimtarztiate issuafiée ef cheque,

0%

there that ifie Céméiifiifiafii fiacemeie erztitied is F&€f;é;.i’_vf:&€VV§3g?’?..V””« V.

éf Sfififi amauni imbasefi as firm.

1:. Er: the ifififafii case, the iiiiai ::0§;fs{ fi.éé.’i§’:”éficsg3g=.;_

firse af Rs.5,8:fi9;’- wfith i:=r:;)ri*3c:_;:1méf:’:v_”c:f 3:2?’ ]{‘I”!iZ2_f:fatf1;:’:§-. V%

?’§;rt§=:&r, Rs;5.,4fi,,eG0;’- is;1_oréer&d é’s:._c§r§:§é:1s§a;:§§:::A,. §unéer
fiéctiarz 3533} £r.?.C.. adumfirateg
that ‘Wfiéi? 3 war: i§*r:igiose.§:A’5e}:f£;:ffi:.a,’:»L¢f”fie dares fifif
fem? é sari, f§fi”?$§f?’.’fi’fi§£§§*éffléf?f, crder
the accusegj fiémfiensafécfi, saith
émazmf 3$.__:’??&;*-‘A 3:5 Gfdéf of the berfiasi wiiro
iias szzfierea? ‘V§.:§?y” viéssl: fly reasar: of ffie at? far

wfiicfi iizfiéé }.3:::£2sx.*+§f ‘ béféififi hafi 596:’? S0 sémfemsed’.

‘ifraéirefévfe, ;”i’;’§%:’£:: i;::ex:isizi~z1 come inter cziay’ srgiy h’ the court

imfii:$e’-S sé;:ién ;:é’.T’§f”whicé: fifié dares mt farm sari.

12; .. fire irzstarn’: case, the iearneé triai judge has

§_rz’z.;t:=c:¥$éfd<–:3n the accusefi serstence ta Lméer ac: imflfffiéfiffiéfii

fa?' é}§e:'%.c"2fi of six mczrztfis 35 aiso fine sf Rs.5,£iGfi;'-. in

"-__§':2.ci*z' circumstances, the am-fly fifévffiééfi wfiich cauid have

beer: ifswekéd in 'pay ccmgensatiers is arervisiens cf tiause

01%

34.’)

iiabie Ea way” fer the Cemgééaifiafit a sum 6?’

mszerea’ under the cheque 3i”§t»TA§:_ aim-;ai*”‘”*–ér%:;ti§a:’§2%:§3

f:¥¥”€i3r’fiSi5?’}€&S anti iéééfifflfi in mirsfi the 5jer;f1é;9:é::e ‘£¥i\F3é3<':":*§i§*::;s=i:&?.'

ufrzfief Setfiézr: 238 cf ifee ?si..i'.-..§:C'£ arié' thev' a i%§t:a:Vz1»:..3$f

§S.?§,Gfi?.w, céveréé anfier "fir1e _ a':'g:cNj:vv:5sea' is
fiireciéfi to pay a fine shaif inzéude
:"{s.?:'3,%£:Q,1'~ aoveraé a sum of
2'~1§..2&,€s%fi;'- 35 fr'e&i§$afim1 shaii be
gaié aver Csfrmiaifiani as

<:<§ri3;"3e:":$a§:i0r2, " 'V

it ifi su§'m_§iieé i¥i: afAtFze.._'éccus&d has aireafiv fiewsiiea?

Rs.

€},G,€3_%%f;’.§,.3-‘Er: i§”1é”F-E7¥%$§___é;;.?7;’)Effé%& Cauri. Thérefére, eight

3 xi

§’?£g’2éA$C;S«iif’fiEV:§S«.§’i<'%?'Ei$:§ ta ffie acciusecf is pay baiarzce sum 6%

A

*¢'v;§i:?'2 i§§ése".éfisarvat§efis the revisier: i$ Efifiifiéfiéfi ef.

S&/«gs
Iudgg