IN THE? HIGH COUR’? Of? EiARNAT;’fi{.fis AT E5fi;§’€{}}’%–L{}§€7:3
BATfl}?fi§Vfifl§¢fiDAYQFSE?E%£fi§§§§§§_
EEFORE
?HE§fifiNEfi£ZMR:JfiSTK§§RgS§EEEfi§§§§£§_
Criminal £s.*gpea ,l_Na. e’5.J.:3.. af ‘ V» V’
fietween:
12% <: NAPAYfi.?%AS'4VAk{Y V
we §¥§.C.;e§A.STEGQW{);§
afiga A302}? 41? 'ms
R,?:5;? }*£G.S ma mg: was _
3&9 BLOCK JAYANA-Gfifi n:Vzx's"r». *
B.e%?€QALORE1I1.. I .
V _ §x?’é>E1LL-;%§’€’:”
$3,}, S.R£:V”§iEY§»%4?fi,’RF;§JU;”£¢ ;:3\,-:.. ‘ ”
£5 E’ D:
1 M23 ?o©R:<e'iM5__Q§Aze:z'§:s
'- NC. 333,123 szmz mass
22%;} I?+iL=:"3%C§{ JAY,£;£'EAGAR
A " -V . _ aANG§:"LQ§E–E 12
" = ' ..s§'e:'§AG§~§2;RAM 13 3
b;:_ ' v "SR: 8 S GAE'<§Gz%§E{1§R
K ":3 T $Rz:'Gc32arR:sHA:s;§:AR
–._ ?AR’T?~¥ER
mg P{3C’:R§=¥EA GRANETES
A r~:0.334;23 24%; $9033
22:33 B%.£}C.E=: J§>Q;’.s%.2~€£GAR
gaficawggz 13;
:54 RES §3’€§’§€33i EZNFS
{By 8121 T 3 <;";U§U§~Jfa'E'§~{' Ami;
2
‘i’HI.’$ CRLA ;’~?’I§,EE} U_,!§,31?-‘”‘8§~’§»} €3;3E,P.€’I E3’? TH§:§ g%3;3’ié’€’_”,%2f;25sTEZ .§'{‘}Z?33
“£”E~§E R?PE3LL..,A§§'”§’ ?§€A’§’§?’¥G ‘?H§;’§’ ‘?§%§S }§C}FsE’BE;.E COURT” Eaifi? ‘?’§;§£é%.5t§§€E3
T0 83′? &SEE:E TEE CREEK (3? A€C;?€}§’2″§’faL ?AS$E3 E3’? ‘§}%E.1;2§?’TE§’.§§E’s§L,
C,§*€i,§%s’?. B’§,fI}R§ EN C,C’.}’§{}uEG322j208.3 I}’§”.Z.1.29§}’? EEJEE C.{f§f*¥-§’§=;”f’§.””.7??E§
§%’.§ZS?{}N3EE’I’§’S FOQ TE-IE <}§'F§i»§\§{3}§i §3g'§}fS. :38; OF N=},§:C"'E"." « u _.__
"fhig appeai Gaming 911 far €):'d€:ffs__, ":i:§;2:.A_T."§:§§§3j' -"%.j%'_;.é
Cauri dslivfirczzi {ha failowingz j
JWWU D a
Thfi raspendanis « afiéziseé. are' .é§;jrc§;'_-:sv{*i1¥§:f;$<?; €62"
Cammitting eifencs iflééar ‘Sé{:fi{a ;’:u “138 5? VtE1€:”V4’§’~§’6:g{}*:é2:§i3E€:
Engtrunzants Act. The :1.c3Tia1 j’Lv’;2;V11″‘:;.L$;e;fA<:§wtV1:':i:;;§i.€d {ha afifiiififié.
in para %,ari.d;’:ii133 0%”: ?i–“léé jttxzigizent the izriaé {)=::}:}.3’€. §'”i§”;§_S
given faasfifls féf:’Va¢q1;it’;§E’§vhiCh fig extrazttsié hare “%_.:::{§£:r;”*:
_”i }i. ‘E}u::*i1f:g fl~:-3’5 ‘L’::<'§L1rS€ Qf CFOSS a6:xamiI;a£i<::z1, PW E
_; has 3.»:33'§:£2j_§éd {,0 Ehfi foiiewing effect:
‘ , .4″E€. is tfiifi to fiuggfist that after ieiiging {big
” . CQf£i}_f}13iI1f, aver: the accused have paiai R53. Ones:
as €i§(}IfI1§f’Ofl1iS€ in the same case can
. 5.262005; The said receipt is shmxvm {:9 ma Le.
“i11a:”}<;€é as E)'; 1)}. Efiaav {me {:12} and ffézzai
saitiament agasnzent is shaaasn ':6 E138 aaé ii
bears my ssignatrure that it marksei as 6;; B52
(a). I have 81230 pm? 1313? signature ma: is
markeé as Ex; D 233)”
12. So, an perusal 91′ the a¥i30*J€ varsisn, vaizarezizz
the complainant has acimitted that after iedging €122″:
my
complaint, the accused have paid Rs.<::1e.__iaE%E§ ;%fz?§
thereafter, as par Ex. I) 2, there was a11_a;g1'eé:3i§3:_:t-'sf
fufi and final settiemem was taka:2'1HpEe:_§€v [ix-2t¢;rzé:::7;_' '
thfiz parties. 01?: perusal (:_:jf'…..Ex$ .1?' is. am '
agreamelrzii 0f {:11} and set_.%fié;::1"é3n€.' '§.iVn,a§f;'<;§;:?4
tmfisacticn, which was ?Z8l§I(i1'}.7._ piacr-:~. bE;txm’
camplainant and the ._r;k;:np1ai11a1″:t, Vwhajreirzg 1:116-
compiajnzmt and his faibcr in 1353.2 “fave gacimitted
that they have reacfiived rs.1′;25,,0C50/~ from
one BS. GoWIis11ai1kar.’, v%;.h{>~« “one cf the aztcused
in t;h;is case in his ixidiviéiiiai Ca}§_£:t€}i'{3¥V as a partner of
M/s Poomima (}ra:1§.t€.$s.v ._T3j1e””co:’;:.p].:3jnant. and the
accused {iczgilarédg that]-they”;h’ave no fmaxxszriai
transactiian }w’1th. ‘é31’i€}’:”3IS. _’GoW’1’i3t1a11kar indiviéualijv
or any:”¢0111p’a1i{3r,V hczxis. afigociated with now or hare:
after. S6,. @3306 “tE1é”v’C@Ii1piai;1ant and his fathaz’ fig”:
iaw”‘t121vé’j;exéi:;1;;tét§_Ex. D”‘£””on 9.9.2085 itself, 1.5.,
afsfer _loci’gi:::g_ “c;;)z1isp1a%;’1t and ‘aha satflafi the
maCtter._ by £525,000/~ and even as 961′
Ex. 1),} writ. “1i2;’i3;V;:2¥_{3i*’,%§,’ the accused have paid Ragna-
lakh. 3:12,” ink) consideratiorz tha Cfifiiffifltfi cf
D 1 . 2, wherciza the complainaxét has
‘ .L__’x’ec;_<-iraflvxzrszi entir{:——a:n0u:1t and executed an agaemem.
. _, 01' flail .;'§i2§ firm} settlement sf fmancial tra,13sac2:.i<m,
" V _ – stitrgh r_:ir<:mnsta11c€s, the qutistion of
._ " ._prt:}e(_:ting"'E}1& case does not arise at all. Even, after
going 'thgfiugh £116 contzznts of ex. D. 2, it is quita
"evit:Ie1}é;" that the complainant has misused the
chaque in qucstion as if he has advanced
" R$.4,50,0(}O/- is the amused. As per tha Sattlement
* taken. place betwecn the paz'1:ie$, the accused hairs
paid {ha 6I3¥LiI'€: ameunt to the complainant as per
Ex. 13.1 and :2, accordingly, the matter was sattled.
13. ‘ The learned counsel for tha complainant hag
piaced reliance on ex. 33’ 8, i.e., Ev’I.{).{i awn
ageement said to have been executed by the pariies,
%/
but the said Ex. P 8 has been execL:£é§§1 21
and after the execution of 223. P ‘arid
hava been executed b€:t\veé11«_¥;he.;’m_31*y_ vvparties. 7
Therefore, i am 0f the opiriior11’1;h29.t “i<}.:_1e~
has receivad the: arnount and there no Iézibililyé
from the accused." _ V " V _ V _
Tha contenfion Qf the %§§h01¥s that
he has paici the arrived at after
lodging of the (§OI§1pI3:iI1'i;:.–T:1'1;€:'h8.S faund that
Ex. I); Cp1' npifimise between the
paW1"tie3g .f;}1f§:V't§§;:nproVii:1ise the order of acquittal
passed and proper. Accordingly the
app¢§a1"is di$§n1»is_Se£:1.
Sd/§___’
Judge
_. 1. ‘A ; ‘j . V%V};: .