High Court Karnataka High Court

M Manoharan S/O Muthu vs S Muralidhar S/O V Sheshagiri on 23 June, 2008

Karnataka High Court
M Manoharan S/O Muthu vs S Muralidhar S/O V Sheshagiri on 23 June, 2008
Author: Subhash B.Adi


EN THE HEGH mm? m: KARNATAKR AT BANGALORE
swag was THE 2333 am’ 9!’ JUNE 2508. ..

aamag ”

ma HG?~3’Bi..E mmusnca susagga%j§-%.:§a::L2VM%;:~ H % T 1

EETWEENI

Mmaraoharan

Aged abaut 53 years

Sen cr€ Mathu

i’\§e,434, 3″”cress –_ .

Chékkamaranahaiii. New BEL Rgikiad”

Bangafiore-566054,.'   ;..F'ET§T§.':3NER

{By Sri'M.K.Ven};éf a3?f§ané'; 'A飧s';§x    " 

S.Mura§i;$har     .4 
Aged abcui Si) yeam{"-..A_ "  "
Son of V.SheshagE£'i_ "  _ 
Care at V.Ra:'r;aia§1 "  = V 
72"' Main; Efrusitabéiaxfesthi'*E'\£ag'ar
Pasttafih Read; Séconfi F loaf

;_""V"«..Ram-aiarh Suiéd§ng  **** 
 Opp; inzzhara Béziidirtg
 Kamaksipaiya  . =

x8ang’a§s%orei–5ao 057%}.-‘.=..5′ .. RESPENT

_ {8yA$zi.K,E’;’.”??i§%n§x:a Fze¢ay,Aav,)

< " AA This Créminai Revision Peiéticn is filed under Section 39? reaé

" with Sectien 461 C5490. praying to set aside the jsudgmezst {order
_j._df.._1-*i.':.2.2GG? passed by the XXXW A6di.C.C. & 8,J., {CH N037),
"fiangaiara in Qri.A.Nc.3't51i20{)6 and set aside the ceméictiors order

T _ dt–.–3.8.20fi6 passea by the 36"' Add%.CPs+%A., Bangalore is":

C.C.i\£c.50€£28G5 and to acquit the petiiieraer.

"ibis Revisien Petition earning on for Admisaion this éay. the Caurt
made the feéfoéwfrzgz

This Revésien is against the judgmeni <3? ccnvistéen an§;__ e§der sf
seatense Er: C.C,§\Eo.5GS!29{35 corgfirmeé in Cr§m§§2.§_V:'f««.:§é§;peaE
§'~§9.'§'E§'§£2Q86. " % 3 %

2. Responéerat §§!ed a cerrzplaéni Ls;3:£es»_$}ect%_c§¥’*5’§$_’;§§ ‘§§§e§§€%é%2§’é .
Enstmments Asé, aiieging thai the pet§t%§§er:;’§1as§’ §«’.;-‘;$;:._;ei’e%§ja’§§;é:é::§;:’é._fQz ‘
R$,?’5,Q§8f~ on 4.§.2Q84 agaénsfi §§2:1e’b;§s’re§é9%ng:’ “%”§3;é*
said cheaase was presented to ii” iafietfiéted with an
endeysemersi ‘§:’asz.;?fcée:’a: f{i:%5!:5:f”) _;espaM:’zcV§fer2t issued a
iegai rsoizise. ‘€59 éegai ao§iceA.;xza€’$:.:e§.§i§V:ea¥L §’:§?”t§V§’eE’b=§i$§;?§*§§e:2er.

3. Be%’«:>§”§=’-.=g_i’£i3§:,e’§ himseéf examined as
PW»-‘E wage ‘§.xs. m ta 9% masked in hi3 etsidenca.

Cm ‘gaézaéf 9? Eireg :;:2£§t§V€;:;=é§A; pa§§§§;2%2er get himseéf examénw as SW-‘E am

aige wiigxefisésv s=:§amér§4ad a3 SW92 :9 4 ané got marked” E><$.m is

'E'he'i#"§a%'c9u2't are apgryecéaééen at" the exsiéence cenvicteé the

'.;§et%fs§:3ré'e:. ioziser agspeflaie ceuzt scnfirmeé the aaid juégmerzt

*%%%;;;:e%;-g;:a«, hfiédéng éhat tine charge is ciearéy pyavea

5. Learned Ceunaeé fer the getéiéerger subsaéts that the resgondeat

igwas gunning a §§’%§’§ zfasnd business and pezitimey was the biédeg a? shit

{and and he 53$ céeamd 3% the shits by mguéaféy paying the amsmt. in

K

§.’3¥’é$i.£%”E%§'{§fi¥’% is éss iaztow sf me gesgorgéent.

;


Q

this regasé’ he reiied an Exam ta Q5 anti stated that tiéé the East chét’ he

has gaifi the amoamt am tire chequefi. which were §3§’:’:3§f”~s§::’£§g4 the

msgerzdent, hays been mésuaed. He farms: submittézzi :%§}aT”§:.,v1’Lj’s%{fié:g:;i:::%er1e

er: E><s,{32 to Q5 though disputed by _jt§3:a,_§esp::'s%éé::;::,'_j;+a§:%=zifgey

fczund is be his signature am bath ifse s5x':.-4ur?s.;.s"_":*:a§4'e ':cs%::c:§§'r3%s§§i§g%-.§7é%iri_mat

these signatuyes am of the resaératfigst, 'ffiesiggitje i:'éV:aE{.AV..j;m:%:VV?s§§:e izaagéfs
have mt censédered the $a§d e~s*§;t§:=,§5€-,..Var2§ Qztéélfiirz ézenvéctifig the
peizitécner. V A

8, No doa.:bt. :§<:g s§§%f2a*£:;;rs:€%s' 55' E;.2:s_. te';:§"':':.3§Jare heid is be tfiat ef
téwe res§Q:z§e_ni:§:by :%£:s2_§’%C5*?.*’%’:¢e, Respcrzéerst has éeszéea tézaé, he
was m:m%?i§__an*g* é§”a§.t”*§%.;’s’;r:§:.”§;.:;éS§ne5s. Theaégh ihree ¥’éi’§€E€$$$$ have

staisxfi iéézstt but t§’:§afge1′ ié néfi aim: matefiai exseat $23.32 is S§ and that

:3by.A%§éa*:Ef ;§¢§._prave as :9 whether the peméener has désshazged his

‘%%abii_§ty’szf§o.§n, Ewe? assuming that it is 3 chi: fund. as cheque amsusat is

9? APE-s.?§,_f3@Gv;§~; Aéésen ccnsédéying Exam to 35; it is ezsiy R$.12,G§{3i~».

1″‘”–__ ‘*¥urthe§., -t,§*§:ie:.:gE’s suggestéen is made in: P’e’M that the cheques were
‘”§3£a.§3i-§:”.;;?:eq:ses, but ¥–‘3!’9-€ has éersiezi it Tlwe peiiiéenar hag act defies

$i-gaatura 9:’: the cheque ar the cheque beiersgs is aim. ‘Q25 éniiiai

The bagden is on {M
peiétéemer is Eead rebastagie eméersce ta pgsase his case. Exaceat Exam

is 35.. M gaze; decumenés are pmésseé fie sham’ that zéaa enéire amezmt

..u-M,

is éiiaahargeé err flee amsun’: menzécyz-ed iéxe chews 23; see: ‘side ammmt
due is: £329 zeagerzéent, ifiihes bath $919 sauna have cenczxrentiy mid
iézat me émnsactéen is proveé and the ahergue is dishoneured §~;v2-Ewan! sf

azgffieéentfzanri. mind are reagerz to §E’§€’..%!”f9§”£* x#s%:%2 the aame, T ‘V

1?, At zhéa stage; éeamed Cewzeeé £95 2929 pet§€iane%:__§;i:se@Eé$ fizazégaty’

ieasi the amcunt paid under £34532 to £?.’:3′”§eg}.i*sgé%; 3&1?’ Skate {bath ‘ T

the seams have heié mat the ségrzatursa e§9%’.1E>§fi;_.TGfi

reggsnderza E cansiéer that the sa§c$–.,§§’m9un: éazgieé big-;d§§:._§’sT;iecE tjcwarcéa

the aiéeged ciaém of téae res§seg’zderzt.:V.«-« :’

8. Csgssédeying zhe facts’ :a;:2d’cé§5¢g2m$::as°2f¢e;é” es}? the case, § am 91*

{ha c:p§nien that $33 .E’%’:’§::$’§.’L6$’ d{§1es’%i{§ ca§%A’f%3r.§_nzes*f-eiénce.

9. £’§ :s; ‘s:sbV:z:§?3£;e:§_1tA%2;ét;–.;’::::i”‘%é::*ms of the aide: cf éhis Cmsri ciated

3% ,2Q§$,_é§’:e §4lé%i§§_é;”za:”V-ha2A$_défiésiiecé firs aii Rs,32§@@z’~ Eefore téze tyéagt

‘V”;:::;:,1s’i_.f °$::;:§%a;*$§§:1g i%:’e’~~:a~a:d degasit am 3350 sazzsédeiirzg that some

‘;;;’a’y%:é€e2%%:s”a;f_é by the petéééarzef as»; ye: E24332 is 55, f caasiéser it

aagmgréste :§ ;j;_a2é’2 same time and ccnférm me csnvéatéorz am saatence,

fifiztfidéngéy, the faiiewérgg cadet is passed:

‘§~’«§2e gatitécner :9 gay Rs’3§.QQQ;1 91:1: :3? W?’§i£§’£ F§s,§.5§%,f~ :6 E59
___” &§5§i£;§st$d as fine aréé remaining 15$ be mid ta ikze iesgenéenz mthin see
“”V.i;§€1§9’és§§§ fwm taéay. in was the peiéiianey makes a dgfaait in gayéng me

saéafi §msa:::% 0:’ demsétéag the same. ‘me miiiéarzef ‘£3 L§§’§§$§’§§ 3%. fs:

r
‘ –r
,2»

ma maaths, Eamrsderzi is germéézw to §’é§€§’¥d;*’3¥’¥ ‘fie amount &§§€%$:_@§? is

demsét am me amaasni: is be depwted by the geéifimerg

The Reyiséca Petition fianés Qésatésaad.

%*1Z%*~3§’»%;i