High Court Karnataka High Court

H Kalleshappa vs M/S Finex Services on 9 June, 2008

Karnataka High Court
H Kalleshappa vs M/S Finex Services on 9 June, 2008
Author: Subhash B.Adi
-5

3N THE HEGH COURT OF KARNATAKA AT BANGALORE.

DATED was THE 9*" DAY 0:: JUNE 2898

BEFORE (  _ k % R
THE HONBLE MRVJUSTECE sue:-may siéébi  %  T  L
cRw.mA:. Revision: pr.--:T1Ta0:v~m.22s;2e':3k:r%% "L  

BEYWEEN:

H. E(aEEes§'2appa
S20. Huchappa,
Ageai aizsout 4?' years,

$36.3, 2"" Floer, 13' Mam Roé:d';x_ 

Nehrunagar,
3A¥'~£GALGRE-588020.

(83; M55. Mahesh §%'{§%#aLhesh;:'__Ad§*$§;§ "  

ANE3:

M1s.F'inex Savrvices, " ''
Ground Fioor, ' 4
MysugarBuiidEng.;_ ' ,
J.C.F_B.Q.E_B

Though this matter was sailed twéce, none appearecéfar the

petitioner.

2. This Revision is directed again$tA»the juc&:gzn§§1f--';:f £:r:~;?3L_\:.f§ctéé';n2 ' x

arid ardar af sentence in Ci.(2'i's£c>.5318f2:l313¢1 ::':i_AaT':~23<:¥ 

confirmed in Criminai Appeai No.4':§=€$$'2$O6 am 9?? r<£§%.;éi;;ntar me.  *

3. Respondent fiied.--~ g cem-;3§.¥:¥ifi:t- Ehé§faIi«'a,  aileaivsisa that the

petitécrser had borrowed ‘fesncndent 3&3 9%’!
22.12.2903, he had_§s5_ued gfiéqfié when the cheque
was presentegi.-V re$:;;;o_fi:11ci:w§nt.’_«–;-éf :§b§$’i§§éinant, the same was
feturned Vgvithv’ funds’. Theieafier, the
respcndé-{at _:Eiég1a”§’«v..:§:iati;a,.” Qespite service of notice. the
petitioner fieitfier irzotice nor paid the amount. The

re$p:3:*=;:ie”st:.fi!eci.5 a»¢¢m§3%a§f’:t énd examined himseif as PW-1 and aiso

.Erociijizéédi”EE§:s;PfE_to P1′ wetitioner got himself exammed as 8W.,.

aha ‘Vaf§?s§:”;;»:§>t!;§:§:e=;§i.~ EXSD1 to 011 .

biéeque belongs ta the petitioner and tése signature on the

‘ ‘ $a::’2wa.__Es “not disputed. §-however, the petitioner claimed thaé the

résbéniient has taken the signature of ihe petitiener an a blank gaper,

VT he has not signed any farm for 203:1. He aéso stated that, he had

” V borrowed oniy Rs.50,0@0.f- and he has paéd it.

5, The triat mutt an appreciation of the evidence has found that
the petittener is a doubie graduate and has net explained as t€>–__!_’zaw he

signs bfiank forms and biank cheque. The petitioner has a;§:mttte§§’vtt:at

he has signed E:-(F13, the lean fem: and has admittédvtttéttI”‘tsta:”‘t.§*s.,A

signed the cheque, but M3 net pteduceci anything’ té’véf;’t§§6j\;s* he ‘?}a§ » _

either paid the amount Or has made arty:’tv;o:t2,’;j:5ia%tat i:f_i¢:-3%” afVVc:}tesg’E::=;{er

has ptoéuced any matetiat to st1i$v2’~.t§jat ttte ‘éhequév:’¥;ti:§:;…:gta.§3ne§ii

the comptainant even after the di5ct_1 _a}g§_ tat, toanf’ «. 1′ I

8. The trtat court 9:: at§p_tecta«tt’§5n’ e§.’ttts§’_»s»?éa:*;.ence has cottvtcted
the acctsseé, T11}? -Eqaweggr a»;’:%p”g=.:£ia€t4é’~.’t%’r.;–~::a_t:rt *c:;r£ re-appreciation has.
confitr:1edt¥1¢;’$;a’f%_’«§f ” Q

§f%’tttet.1;§’::ztiti<$::tfi;»:'2'* to té_ke"c1V:etence that he has di$£3?'§at'§&d

the iéabéiiity, tag sit-::::»i:t:'i,"~ttavéV_fp{t§ét;._§céd the nacetsary materiai. But no

materéai is u'ptt9{iu.ceV:d._'tét.s'h§;% that he has discharged the ioan, no

ma:;:s§az ;fs grod¥.i¢ed…_*_.’9_3how that the cheque is test. Qnae the
§;{:mpiain»:a’t;t that the cheque is tamed by the petttitmet and the
dtshonaured and moves that the tiabiiity is not

V -V é§sét§’a;g§§§; tétén tstesumption arises Lsndet Section 139 of tt.E.Act araé
thg gséttttoner faéis to pmve his case by rebutabfe ezsidencei than
gcstésuttmtion astses under $ect§en 138 of N.l.A<:t eraLsre$ :9 the benefit

-~t;t}the comptainazztx in this case, there is no matertai ts shew that the

V petittonat has diacharged the tiabétity rm there is anything to shew that

the petitioner hats paid the amount. Merely because he aléeges that he

has signed the blank forms. it is not a ground to new that them’

liability. ‘ %

Accerdirzaiy. the Revision ?etit§sn faiis and§$4disrr§ié$:éc1:;’;V.

KN¥v§!- H