High Court Karnataka High Court

K Naveen S/O K C Krishna vs B Ravi Prasad Reddy S/O G … on 30 July, 2008

Karnataka High Court
K Naveen S/O K C Krishna vs B Ravi Prasad Reddy S/O G … on 30 July, 2008
Author: K.Ramanna
{'By"%3;5i;s'rr£'_~;V. .<_:  RAMADAS 85 co 3

   AA .-._'m'1$ CRLA IS FILED U/8.378%} cR.P.c. BY THE
'   .fiD"¢O(:i--ATE FOR THE APPELLANT PRAYENG THAT THIS HONBLE
_ % __ " C(iUR'I' MAY BE PLEASED TO SET ASIQE THE JUDGMENT 13533333
T BYTTH2 xv: ACMNL, BRLORE cm, IN C.C.N0.8?18/03 m',3.9.es --
« ACQUI'I'TING THE RESPONDENT/ACCUSED FOR THE OFFENSE

n I
I’
«’11

IN THE HIGH COURT OF KARNATAKA AT BAN{}ALO_._R__E
EIATED THIS THE 30TH DAY cm JULY 2e:3a %’%«-«_:J”‘%iV4
BEFORE 3 V’
THE HOIWBLE MR.JUSTIQE.K.’RAM}§NN¥X _
CRIMINAL APPEAL Nt3.1888/2935;:
BETWEEN: ‘T _ A T’ A A
1 K NAVEEN S/O K C KRISHNA: —

330.578, 18TH MAIP~§”‘§?.QAD,~’V’ ” ., ‘ _
3.3.}; KND STAGE, _ V.

BANGALORE-‘?O .,AP1?ELLANT

{By Sri ;:S;fi~§£T’: “lV§Q:£gf’vNE.i;3£<RLI_ :z3;.,§_.'ss<3(§':.éi;*I"Es)
AND: ' V V' _' "

1 B RAW”}?§?A1SAr)_’RAI£.v[§¥}1¢’:
S/’Q G BHAGYIKNATEFI REDDY
~ /AT 510.783′ 16′.I’_Hv MAIN Ram,

« 20TH CROSS, 13.3.22. IIND STAGE,
” » _BA.I§GA’I.,QRE — 70 RESPONDEN”f'(S}

ii’k’A-iii

P/U;’S.138 OF NJ. ACT.

considexing the evidence placed on record by both parties,

the trial court acquitted the respondent. V.

appellant has come up with this appeal _A

gmmd that the finding reco:’deeo153;’1;:-33

aequitting the respendent was..’a.ei L’

any money lending license anlfie» the.V_ei1e£;1ue.: P2

gven by the mspondenf;’~.a5 to the

_amount borrowed by his ‘§é’.i}ieh is incorrect

and fllegel. as Well as the other brothers

borrowed business purpose and the

eheque beezi to the appellant, which came to

Therefore, the findings recorded by the

} perverse. Hence, this appeal.

the arguments of the learned counsel for

. ‘ ecppellelnt and the learned counsel appearing for the

_;*es;’ujo1l§cle11t and perused the records.

K 5. During the course of the arguments, learned

counsel for the appellant submitted that the respondent

borrowed the hand loan of Rs.3,40,000/– during June

lg ,4 /,,.,–»»~””

2062 assuring that he will pay the iI1terest

month. He ieeued a cheque « foe

ageeing to pay balance amount the”

pay the amount covered he V

issued a demand nofice of the
Negotiable Instmlments neither paid
the amount = during the
course of taken a defence
that V by him as collateral

security fo)_:” the by I}.W.2, which is

incortjeet, Ttie has not properly eonsidered the

6:3′: “”” ‘1y’ t’3VideI1C€ Placed on record by the

efiggesfion was put to P.W. 1 that he was not

V V’ _ haviiig ‘finoney lending license. It is argued by the

t H H u that the respondent has not placed any material

i:o’ how the respondent advance money to many

T ” It is contended that no iieense is required to

H gve assistance to his close fiiends. Since he has

borrowed the amount from his father-in-law, who was

Mt’)/’,. _,,,»»~–”


flil

Ex.P.2 was cxfllected by the appeilant from

as coilateral security for the amount ‘

brother. The respondent can ‘

matoriais placed on recent!

the amount said to ‘the”oppe11ant
is not a legally I’ecover*&tV)lsé:_ the burden
heavily cast on afipelkéiit the aame but he
failed to Hence, he prayed for
dismiséal c:sf.. ‘ ‘

8. iiigzfooxtention, he has relied upon a

_ aecisggqn orendéied: by me Apex Court (2003 AIR sow

733%; or xmsmm JANARDHAN nmrr –Vs-

oAfr?rAT1é3YA;o.ImnE, it has been held that “An

‘ jVaccuuSezd””Vfo:’? ojscharging the burden of proof placed upon

3. statute need not examine himself. He may

his bmtien on the basis of the materials already

V’ bfought on record. An accused has a constitutional right

to maintain silence. Standard of proof on the part of an

/4.:

IEQQ –:= /’

U, ,/4′

to Show that the appellant is doing money ,1z~:’:.1di1}.g

business without having license. The evideng;e_”4*of’

clearly indicates that he is doing car b11sifia:ssiV’_atidA V’

father-i;o~–1aW is a real estate busi2§ioss;’ ‘ Much

been made by the respondent ..Aa1icit V» L’

about his income to Show doesto.ot”i1avo:’;sufiicie11t

income from his car] titan. However,
during the course of P.W.1 has

deposed hf:-~Vis_ and running a Kinetic

Honda also doing purchasing and

sefling ‘of. c:ats”.» ., that, he is not doing other

monthly income is Rs.1,50,000/– and

“jelly business. So, considerixag the fact

. thaif’ has advanced/ient a sum of

/~» to the respondent and some amount to his

.’_ttt’.~bi*ot’hé’:*/I).W.2 and against whom he has also flied a

t “–D;5r9i£zate complaint for bouncing of cheque issued by him

‘in C.C.No.8′?17/2003 which was also dismissed by

acquitting the respondent against which the appellant has

1 -X ,…««
K’/_ ,_u’

filed Criminai Appeal No.13s7/0.-3, thus, mee§m¢sesn%%or

issuing cheque to appeliant by nesbondeiet

for loan amount borrowed bj¢_D.W.A:i2V

there are two different and V’

D.W. 1 on one hand and on the
other, connecting the same does not arise
espeeiaily when’ to prove his

defence. that no license is

uiméie to ~e/§fitefi€i ‘m’oIie’v «*5 hel to one’s own close

friends of order passed by the trial

_ Court.%fA:’ecquittifiga_floe respondent is totally illegal, perverse

‘ ‘ V _ _a:1§:;i« –iJ;}(.f}I’I’€*,(3i$§ ‘ e.,. 4

– *”%’e’e»A¢e¢§emg1y, the appeal is allowed. The

é order of acquittal passed by the 16′-*1

Bangalore, in C.C.No.8718/2003 is hereby set

The respondent/ accused is convicted for the

‘V V ‘ punishable under Section 1.38 of the Negotiable

Instruments Act and is sentenced to pay fine of

Rs.3,i5,{)0=O/– i.d., he shall undefgo 3.1 for 4 months.

I

C

–:15:-

After deposit of the fine amount, a sum of

shail be payable to the appellant’ ‘w£1y Qf ‘

and the balance of Rs.5,00Q– _

State Exchequer.

*Mvs