ur «.4:-mwnu-us.» ruuru uuuxl vr nugmlnlnnu r-nun Luuxr ur IV-\Kl'%fllMiU~| rwufi LUUKI ur IKAKNAIAIKII I-Hun LUUKI Ur KAKNAIAKA HIGH (0!
1: rm mun comm': our mznmma. L1' a V
mmn mm mm 2:-rm may Fsanunxvzffiifiy ;£ [ ' --
BEFWE V Q M ,
ms HomE m2.JII8'1"§33E X
BETWEEN:
xqusmmn. V
W] 0 mm.
we Mekm-ivi]lag6$éA;'Pcn§'g,:3-_A
ldLa.diJsax'i'I'a11:t_1s:','
Komav. L
[BY sm.n.s."s
AND:
-nunumwlollllunlum
%MARh_.J,
_ V 819 14155:}; V
'Aged'-abn1.;t.A51. yams,' """ "
R,IoVMa:.'~..a;;cig.\z3:aS'-5.,
% ~
%
RE8P'C3NI)ER'I'
'» 'T canny. m mm 1313 397 C.R.P.C.. panama TC)
B1«.:"_1"1",.57I12}E': THE ORDER HATER 05.04.2606 I-"-'A.38ED BY
ADDL. cxvn, JUDGE
."VV{:uEJ6NDI#8l2G$# Am: conmmn BY 'rm'; CJRDER mt
_ "=a4.o9.2oas mssmn BY THE Lmmmn missmons JUIIBGE,
V " " XQDAGU AT HADIIERI IN (3RL.A.4~".?;" 2006.
[JR.D!i'.] , IJADHCERI IN
THIS CRL.R.P. COHWG OR FOR ORDER Tfi DAY,
THE COURT HABE THE FOLLOWERG:
. ........... V. ...--.....n..-.m-. Iuwri uuunl ur RHKIVAIAISA 11:5" (:0;
9..R.E.E.B
'I. convicted accused is at revmnn against ~$§£§1:3Jd §fr:ant 3 >
as G*£.A.4'.3'I06 an me 330 of swans J:£:,jge,:.:i{(;1v_i$a"gu'§;t'~§£as:fi;§ri.,: '
dated 94.09.2563 conflmkzg me 1;m9ynmi'%m"'sc 4ar::ctj4 amA "
05.04.2095 on the as of ths mt. civ§_A%::;¢m k(.st.§:m§) &V;Qkrc.,
Madiicari convicung mm fcrf 't~!11a ¢ff§§a§.é'i4ps\1:ha:tuabIo £i:SV}138 of
2. Hear}: _tII$: i:cj'aami:__d_ A!?«;er"t!;§:sI bfetitinIIar.
3. lg' up far ma: agamx.
4. irisd and cmvictad for offence
-- }dI£:'~--'£§1§___;;o.:npla"u:t of the respondent that ha had
agrewg ta repay the same. He, an demand
mL§e1§’ 1.’VbyV”‘:’é[ha__”~T§@mdsnt-coznplainant immf cheque for
Z .Rs.?0, G0ID1e. mane was dated 13.1o.2cma. aut, an presentaflnn
% & 4.u”g’xV: :tise maxi: 15.19.2903 it was dislionuured. On the basis afths
‘afiewamant of msumfiancy cf funa, statutory notice dated
V %f zs.{a.2ae3 was issued which the mtitionar mcalved an
“é7.1a.2eo3, butram to campiy.
5. The accusad resisted the prasecutim on the plea that
he had repaid the mtirs amwni af Rs.?G.£IOBé’- to the cmuphinant
(%V%%
V’II\JI” \.\.lIJl’\F \Il”‘ ‘\l’\l\l’.l§IF|I’|J” l’Il\JI” \.\I\
B
and it was not caunted far. Haweva, ailing ma! on the
evidence tandorm wine etxnplainant as FWJ
ace a:.s=.2.t:-aa cheque, tank arriarmrj1er:t,»«..lAega,’i.V
aciawovdadgemant rm 1:-Ia! court found fizz
Hwmer, ms ttial ceurt noticed auatlfifaspusiéi $36 >tt!IAsA’5»:;r’a:.*!iava’ci
cppemznlty mar Inliaion ofprgscwxrtlnmxwvtg a
sum of Rs.45,GOGi—. mu nag Qczaxcmougoa tho
sane. Keeping tlxfsssggect accused,
tamed trial judge genténm mm to pay
fins cf .:fi3 carr1porIsation to the
UP KAKNAIAIU3 HIDH LUUKI U!’ Kl-\Vl_.€BVlflll-\lU| WED” |..\J|JK|’ U!’ EU-\I§I’lI-\EHlU-I HIV” Lsaulu ur nnnrununnn
rmpnn1d<ent-can1pI§|h§h§;.*vVV 7 « _ v ,
6. fiiaf Eirdar he was in appmi in
c:ma,%47r2Vajés was” ‘sis.-amsnlssed, awmea by men he is
mmn réfiia!qnvva§aE:1ét{“Ehase twa pmmem.
7′. Tish’ counsel for the paulcivner snlaafiyappa
. * éfimm afthe ncaund and wauid also contend that
–»s:=§§t¢Jct of the amassed in making payment sham his
V mica: 13» bis! court shauld have csansmrw and ought to
had that the charge against the accused was not tenahie av
S ‘htmfl the ma! com shouid haw rudazcod the amount of fine
krpesmd on the seamed. .
3..
“‘ –‘I-v I-vv-In vn av-u\I’11u~au\;-q, nggn kw’
-‘run-1—-rt-uw — wwurug-1: :-
AL
3. Ma’ hearlng the Iamad ccnunad 3 have .,
records. The chaffia against the amused for
N.!.Act has hem may whatanuated by:the»::am;s! iu”1’_£;ij’V§.~’I!i§V§?é§u;g§f:
documentary evidence. The trial judge figs
name and I find no reason ta ‘a1tatfohé_jia%!xh thisaifx
9. simhrry, the’ ’tilv-{Le “Steamed
Awaiiate Judge is aisp just iavvthvii ;:H9ll’tt.tB, no can
is made out ta meflaegvmn t:>aennéing%&;§¢arae%d%i6y both the charts.
Hmmver, as cwnaael for me
poliioner prosecution class not
waive me.¢cm%u;s-m ofthe N.I.Act us he a
unwed vtav a he has paid um amount to me
‘i”:~:aI_1f1p!ai}’§i.i*.nt_ imhe «case, out of Rs-?0,m9.f- the accused
ha§ af Rs.45,mn.<- tn are complainant
bof'§r§ ti:§ meant! by the ma! court. This manna
dug %u;flé..Rs§;V25,eGGf~ Taking nota at these ctrwmstancas, I
A that the artist regarding aantcncc pawn by the
% –1.Iea1§~;–g§&ti§aI page has to be set aside. Ancmfiauy %t Is at flfidfi.
10. As regasm the order passed by the trai court to pay
zmrnponsativn, it mua ha noticed mat wnpansatim boczoraars
payabie Mm amount of tha fine Impaaed by the trml cant! as
pwmissiinle utS.35? of the Gr.P.C. The provision uI$.367(3) 0!’
U!’ fiAKNAlAK.A HIL:-H LUUKI ur IEAISNAIAIUI Hlufi LUUKI Ur HHKNHEHRR nivfi Luau: ur l\l-\Kl’ll-U!-\l’U| ruuru guufi: \_;|’ nggwgggng nu,” ‘__u’
S
Ca-.P.c_ makes it clear tm aompenmton became:
when that firm does not farm part oftna santerm. ThsrUf04%§I1%*_§;’r::N}’:\\i”‘ A ~
mstant cm, are tamer pawad bythe ma! pkg ‘
Rs.5,caDOI- as fine and awn Rs-35,000I~ :7
parnmna uJ8.35? of mo ems. fiajkjtnat c6i:icl__::a:..Vd€§§§<:..is"
mat the accused in payfina gut qrm§gfiVAj%mm;xg1u§taan%
payable or vtitheut pawmt. cf
compensafion cows! are
uIS.138 ofthe out of which
of this am, as am of
as.?u,cQe:~ aceukw.-:%k%AnasA 'many paid as.45,cm- to ma
" is «ri£§'e'c:~,§g«'Rs.25,Bw2)ni-, I wautd be appmpriate ta
'ai!fe':.c?ffi1!rn'vtcipayiifiae of as.:so,aoo1-. men on recovery man he
paififiwr id"V¥i:§f'§ompIah1ant as compensation as parmifile
_ 135.35? {f£)"' aft§sfi cmc.
V’ This thaii be the only macfificatim of the wder pamd
fj guise ml court.
13. The pwon is therefore akwad in part in terms cf
mi: mar. A I
RM/V
L!
V
v —twp-In qr: uurucuuit-lIl’1I\l”l lIl\7II \.\l|}|\| ‘J1’
6
14. Order regarcanug ampmmemt pama by :§%g%kfié’Ié’k:” .%
mud on me perm nar is at aside. Tha petitioner-as:4:::;f.iasQ41:V i€
granted 4 xsaelm same to depw: the amm: mas; u%I;1lcf.i’4,”jiu.*é’4;siiav§,j’Q.
undergo with defuse! sentence of we ” ‘
%%Tudge