High Court Karnataka High Court

H Revanasiddappa vs S Nagarathnamma on 24 June, 2008

Karnataka High Court
H Revanasiddappa vs S Nagarathnamma on 24 June, 2008
Author: K.Ramanna
IN THE EIGH COURI' OF KARNATAKA, BANGALGRE

DATED THIS THE 24th DAY OF 1%  " 

BEFORE

THE HONBLE MR.  RAL5A:$mAV% % ' 

CRIMINAL APPEA£:NO;'1_f1+29/i2OQ§.--ii

BETWEEN:
H. Rcvanasiddap_pa,;'  _   
S/0       
Aged about 47?'    ' '
Residant  R113';  ._  V
Dava.1:<age1§e"Ta1iL";1;:;-- " '
       % ; APPELLANT
" _ (By  S.4fi?is4l"1;vajit11 Shctty, adv.)



 '~ _   
VA W'/0 Yogaxianda,
.L 'Aged anew; 516 'years,
 .Te?ache1"'$_mt;'{"3auve1'amma,

High S<#-hos»: KB. Extcnstiun,
Dézrariagérre.

"  RESPQNDENT
(fly Sri DR. Anandccshwara, adv.)

#11-ii-k

Criminal Appeal is filed U/ s.37'8(4) Cr.P. C. praying

'   "to set aside the Judgment and order of acquittal passe

by the J.M.F.C-II Court, Davanagcrc, in C.C.No.8'73/O4

A ' dated 29/6/2005 acquitting the respondent] accused

for the oflbnce punishable under Sec.138 of N .1. Act.

counsei for the respondent tried to

by reiying on several Judgments. 1:’§3rff”vaifioeos’f

High Courts reported in zoos

Madras 67, 2005 Cr1.L.J. -and goes cr}.:;1J;eeis§s. A7

careful Pemsal of thfé. ‘ PEI, lliilldicates
that respondent hereinfilcheque Ex.P-1 in
favour of the came to be
dishonou:.ed’;V»_’«..V ,ofher crirninal cases
:f.i}C Except disputing the
“‘_1″::1j.fa.ve been altered as ‘3’ which

is found on. iEx.,}?e-.1 ?~’–ohei:1ue the other contents of Ex.P-1

‘~ ._ hasino-ti disputed at all. If really the cheque has

net’ s.iss_f;1ed in favour of the appellant, the

‘vfrould have given reply at the earliest point

of disclosing the material aiterations. The

decisions referred to by the eounsei for the respondent

not at a3} applicable to the facts of the case. When

the respondent has not denied the other contents made

by her in E1-LP-1, the Judgrnent and order of acquittal
A /’

E 5
r 2 ,/

_\’\j” ” ./’/

passed by the trial Court is totally K
proper appreciation of evidence” more-I

by the respondent cannot eorretitrjte 2 of ~’
evidence of P.W. 1 V
ought to have tvororlable in
favour of the to have
been held ” been issued in
favour of ‘respondent towards

legally other liability. Further it is

seen tea: :reej3orzdent herein filed crilrxinal

petitiezzm Efore this Horfble Court to quash

V x”””‘the triai Has not looked into the copy of the

” ” Contained in the file and come to a wrong

in acquitting the respondent

‘4 6. Hence, the appeal is allowed. The Judynent

and order of acquittal passed by the trial Court is set

aside. The respondent] accu$d’ »-is thcu ‘ j x
ofience punishabie under of V’

sentenced to pay fine of”dE:fa111″£

she shall undergo 3.1.. x for If ‘the Ifispondent
deposits the fine – shall
be paid to under Sec.357
Cr.P.(3. shall be cmditcd to

the staie

Sd/-5
Judge;

?:..2’a…