High Court Karnataka High Court

K Satish Kumar S/O Krishnappa vs Smt Manimala @ Roopa on 29 July, 2008

Karnataka High Court
K Satish Kumar S/O Krishnappa vs Smt Manimala @ Roopa on 29 July, 2008
Author: Mohan Shantanagoudar
IN me man counr OF KARN-ATAKA AT 8A_N§fi§.QRE

saves: Ti-ES me 29"' my OF Jua.x§%;%2¢:;ég %   

BEFORE A    L

THE HON'BLE MRJUSTICE "§"v>HI'ti'g.I_fiA!':l:l!\IAVC-'}¥:i§i..'V:VIA,*.:a;€.I_2x L

 

BETWEEN :

K.Safish Kumar  ' _ $ % é
Aged 5:1 yr-;21;*3f_ =     .
Managifig [§ir¢:cto1* of V   '

M] s,_S};1a]:i13i'  &._HQtfl1$ V 

M[:s.Cei¢3t§aI Wfgarchduéilig Ltd.,

No.13/_2--, Soiztb_vF*ark'~R£>ad' -

Nehru Nagar "    

BaflE83.GTe'20V"'   .. PETITIONER

gay' 3;-1 M;s;x§j§nd:4a Prasad, Sr. Counsel)

% f  @ Roopa
' A W/o.H.'E3;j_£«dkcsh
3G.years

R] at.i§o.24~'7

' AA _Ho0(li'Vil}agc
 V V K.R.Purm Hobli
'  East'I'a1u1<: .. RESPONDENT

(By Sr: N.K.Gupta, Adv.,)

.2.

This CILP. is filed under Secticm 482 (sf Cr.P.C. by the
advocate for the petitioner praying that this Hoxfblc Coin’!

may be pleased to set, aside th¢ order dated 16. 10.20536
passed in cc:.No.2945o/2006 on the file of the xxvH_AcM–Ni», “-
Bangalore, and conseqlmntly quash the j _
CC.No. 2946012006 011 the file of the XIV ACMM, M_ayo=Hsn}1A, =

Iaangalore. _– ”

This C’.rI.P. coming 011 fer ad;miss}i0§gi?, ; A’

Court made the following:–

Based on the respcmdent

herein, _(2V(1’1.No.29460/2006 are

initiated aga’ : L an’ st befere the com-t below,

_ far ofifendé “»p§;fiisfié1bie under Section 138 91′ the

{for short hereinafter referred to as the

2. records disclose. that the petitioner herein

Cheques, out of them two chequss are for

‘VéRs,_i§3,(}O,000/– and another cheque for Rs.20,00,000/~,

3911 dated 272.20%. Those cheques were issued by the

V2’

.3.

accused as surety and induced the eomplainai1t.p_:’€e

withdraw the suit in O.S.No.1333/2004;”:—-

partit;ien). The accused 11:1ade~~t.’3.e& ‘

believe that the value of the moibetyiilef _

complainant would he -_ 6 ” V

sites each measuring a.

equivalent to 1/ 1251 sha reJ subject matter
of O.S.No.1333′,Z.20O4;;’_A the cheques
were E ‘”insufi’1eient funds”.
Thereafter, . issued by the complainant.

Accused’ Ilet said notice. Hence, the

coIa._1g§lah*3t is efzder Section 138 of the Act against

A’; .t1*xe. ‘ ~~,

prima facie disclose that the

V V’ _ has completed statutory formalities before

. .. , ., C0mp)aint It is brought to the notice of the

that the evidence of the complainant is also

and some of the documents are marked. The

V’

,. 4 ..

complainant is to be cross~–exa.mined by the accyj-ifi. At

that stage, the present petition is filed.

Since the prima facie material is against *

accused and since the trial

not a fit case to quash the 1 A’

Hence, petition is <;§sé1vation$*.

made during the for the
purpose of dfii_sp-osalw ‘fi1ey should not
the matter. All

the contenfioriés — urged before the

Sd/-mi
Iudgé