High Court Karnataka High Court

High Court Of Karnataka Rep By … vs Sri R K Ramesh S/O Sri R … on 20 July, 2009

Karnataka High Court
High Court Of Karnataka Rep By … vs Sri R K Ramesh S/O Sri R … on 20 July, 2009
Author: K.Sreedhar Rao C.R.Kumaraswamy
N THE HEGH C{}[}¥~?T OF KARNATAKA AT' BAN{}:'3;§,ORE§= 

DATED THE; THE 20% my OF' JULY, 2G0;§:.__ '   

i3RESENT

'E"'HE3 HENEEIJE MR. JUSYTCZE i<;'.'SRE-E:31'.:AR.§§A:';_   

AEWEDV

THE H€)N'BLEZ MR. Jus'r:V<:1E;:'c;~*.,%§a.;:%*VVV 

C.C.C. {CR¥'MiNA};E"'?ECf;. 4!-.£;§009 " --
BE'I'WE:E:N:~ 2 ' '   '

HEGH mUR"_:f'c>§> K.égié'NAif;*::§,a;...V Z
BANGALORE '~:§:,E363'5){}   A '  u 
REPREEENTEQ ;j.B'1{ _;     * .

TH E; R:E.:§1~;s9r§é?;;%V.3-Ei~a"ERAg«... ,  
 _     _ -- COM?LAlNAN'i"
(BY 31?: VPAWIN' s.::,ji,-».s;:s. R;__ 1- '

Af*~§D:~

. 5:33: F':.K. RAMEZSH,
 vs'; Q';:SR{ R. KRI'S'HNAswAMY,
.  ':~:<3_,, .a.1;}§2, STATE BANK COLQWY,
' V ,:*«";.1r§S<Ijs*:*REi1fT,
. " -x:'iRL:«<';:;<x_;aria;-s23;;<KA:v:,
'  Cfififififii =~ 292.
" " =" A§CUSE$

.  SR1'; Q13. RAJERBRA f'RAS.&I3, SR. COUNSEL FQR
" = ' éég §~vIAE€§'SH & £10., ABEIGCATES}

_    ~mi$ $U{}-M{}'§'U CREMINAL {3Gi'~ETE§v§P'§" OF' COURT
CASE is :N2TiA::'E9 UNDER AR'"F'If3LE 215 <3? THE
.' -{3--€')NS'Fi'1'U"I'IC}i'€ OF' IN{)§A R/W sE::::.'?1G1\: 15(2) 012' THE
 {EONTEMPT or CC}UR'TS Am', 197%, FQR TAKMG

" APPROPRZATE Ac:":':m«: AGAENSF THE ACCUSED {ENBER

THEE CG§€"1'EE¥iP'I' OF COSWYS ACT', 39?}.

This SCAG. (iirimizlalj is Gaming 0:: for 03:'d€1'$ this day,

SR/E.£'Z'})flAR RAG, «J1, deiivert-';<;¥ the following:



ORDER

The properties of Mfs Mysors A’

company registered under film Cempanies ACt…1a§&a:3Vpi::._i1}

auction by thfi Gfiicia} Liquidator. ‘I’}’::x§ rgfipgafidfifiifj’

is the highest bidder in the :~::a._14c:¥.ic31i.*–A “‘%”i1§ te:*–::1,.s; (Sf i’l;.5<%<

auction stipulaiea degsosit of 25'%R®.ff fltxe 'sic1V"a11fii3:$:i1t EMS.
The accused was eXp€:§t<::t;i t_si)V."'1i:,'€';j;.€f<3::,e:;'i».?t'-._A¥2s,. on
1'?.1'2.2{)€)8 as my the d§xe¢:§¢fi',"é£?'the [V On the: said

éate Senior cm;nss.lr:..E §-§1:7;. for the

a{:c11$€&§; 'E1&1_"r:iic3AL"L}";:4:.;ra:r:;;:iL*.z;i 'aj. rE,,t:__ }9_'accc:1m_t payee cheques to

the Gfiiciéfiij.,iq1:idatb1'~:§{:<v:_'éxfiiizii 0f R'$,1() croms.

is sfihmitfigd. that the Dezmemd Drafts am being

Iizrggicicd t)§*cr'€:Q "t'i;€ Ofiiciai 'Liqmdamr. The cheques are Later

an;iis§1s:10i:m:i,"Su0-mote cognizance is taken against the

–V 3.ccz1″é€cd fésr ifiismpitaefifiug the cheques as DB.

” The recent! discloses that it was {hfi counsel wile

hzfijiadfid aver the cheques as £).{)s, Ceunael Sri.

‘ S.K.V.CZha13_pa{hy has submitieé that he cauld 110% go

ihmugh the instruments and ixzadvertently he assumsd that
the instrumsnts are DDS. Tha instrumants were alga

hazidfid over :0 the ififligziai Liquidator, who W’iUI},{>’€1f demur

received {ha same’ It was not pmlntfid (31.1: ‘:9 fix? A4

the instruments am cheques.

4. The resp0ndent[acc:.:se:ji

unconditional apology for ths :2;;i3tai{e fi”1at ha$;–“.V.31′:aLpj)e:i:::c§L V

The recmd does not disclose ‘the a‘e..S n;§t~ the accused

that he mis1aad_hi’€:fi ‘j?27it}1[Aregz%.zfi fQVAfiifj~I;Eifffi?¢ of msmunents

mat gig hgmg. V ‘use Official Liquiciator. The

paymexzi €)fVVi}3€3fi’jyV§?s’a:$’i;OiV:£;¥E;1IiS 23% cf thfi bid ameuni in an

a1;ctiQ§;1_%If ~T}1€I”€V 3$~._11’1O primer payment, the civil €{)11S6q11€I1.C€

#90315 would be cancelled. in View ef the

temsiered by the respandentf accused,

Z _ the §3:r’z::(:ea:_:%:i’i;:’a:g;’i;s droppcd. Sd/P’.

Tudéé

Sd/-

Iudge

(§ps*