£,.;:@§:f
.’ Sa§.eVem : 2
__S,{o_ i;a§F~*:ash aj.q
‘~..«._’*-.,Rai€%11jr__ 1- RESPONQENT
, .,.,.,v.. mmu….’,..w.,.V/wmmm:-mssw»w.~v.wmm7../@»:fi.zfi
EN THE HIGH CGURT OF KARNATAKA
CIRCUIT BENCH AT GULBARGA
DATED THIS THE 4″‘ my 0:: JsixNUARY_;:2″O1~50 ~—-l: _ : _
BEFORE V
THE HONBLE MR.3USTI€.:E 3;x.\A{2ui>–g’}£\;%;1-bé1″Vff-.,___
Cri.PRNQ:;358{é’Q§;§
BETWEEN:
M N Sanjeev ”
S/0 Muniyappa Nayak V Age: Major" __ 3 " _ Occ: Business 4' R,/a Uliaipfat 1 _ ' A V" ' ' \/mayakna"g_ar.j_ ' ' _ '_ = V
Near M:.rHa_ K’§.:a’n’éi::;S.tore.sV.__
Eagaiifiot DiSt:fi:::t _ — PETITIGNER
i
E
= % % __'(‘s’3]jyw.S’;>:..Ar<a =
. s
»x,v.’«uu\u\mmmw«wmWm
,
in.)
This Cri.P. fiied u/s.4E%2 Cr.P.(:i, praying to saziasicie
the entire proceedings pending on the fife c>f…_I1*Iu_ A_c;id%.
3MFC., Raichur in P.C.Ne.13/2006 in C.C.i$fp”,–4?’2;’2008
dated 9152086 registering tha Criminal Cassi a’g”ai;:–$__E
Qetétiener.
This Cri.P coming on for fViHéi»:’heaf’%ng1ithié’«d£.i§k,’V.V.Atiié§
Csurt made the fc>iEowir%g:- ~’ ” _ ~
DRL32
This petition as “£iii,<:.,
seeking to iquashV,A"–~t.h¢~ V;)«rQCeé_dEfic;s' initiated in
EC, No. 13/3:335 fisia 'V5? :'::1j;x.1aJ'a:;"j'%»/1 FCK, at Raichur.
2;'"-ih'I's 'ma'i§:é'r""H513 been iisted far finai
hearing zéqnei é1V:'3;V,'V',7e'&"t:fe€i_:'fé:;\g'L.he petitioner.
; ii€<3t§Ar§i'fi':g tifat right frem 25.6.200§, though this
fargming am befere the Cmsrt, no we E3
-..;»;g;§p:»é$3<~3$i<ji;«~§.ig;"i;_;,1Véfiméi' having rm chaise but :5 proceed with the
ma:-mr §jz§'{::}i*:sider an merits»
AA Pemsai {sf thé sage mpers Endiaates that the
réégmrséent §"3@:*ein énitéafefi mogesutisn against Em?
H%,£3'}é*{§f{§i:if¥8§' far are é:}§?Q"§"§€€ sunigiéabie unéar S&«::€§§:*": 138 sf
w\wA«,.AwmWMu.« @ew%a%fi§§e%§%
IA"»:€'~{_te:gEetrete '.ei.Ereefe%§:«:' reseeaaeat ta feed evidence in
Vai;:eee–;t efgéée; eanhtentéae that deiay was éue is eaasea
The resaendemtzflameiaénant tenaereé
/. 'ewe: a": wager: af the aeeééeetéea arse féfea
.€:e§*:a'é4%{ Efiaeemeaéa ze ehew tea: he wee aafferéeg free: ééf
,.,.,flnm,.,'mW,M,M»emmww&
the N.I.Ac:t on the accusation that the petitianer bamtrjowed
{Haney from him undertaking to repay
demand. Desifiite reéiueste made, he did
ameuntt, but issued cheque af
Rs.2,98,G0O;'~. The Cheque
dishonoured for "Insufféc§e'a,ey..»of '.FL:if1d–s';'j"'_:r;{eeeesi'V%;atin§;VV
issuance af statutvorgr n;;:a§é_;% m%cn wasVEa£s0 not
compietecf.
5. The private”free:-pi:aAin¥:_ +p:es”e;=aee beyond
the period of 30 aa_ysfi__’f§’AQn'{ ‘i?;e”‘§§’at:e:;”‘ihe:g eause cf action
accrued. V W ‘ ‘ I
6, Tai<ingj'e..§ai:§-;aVr§i:_a4i<_;;k.:e_'"ef"..'a'the amended provision
made: Seciiafx 'V:42(b) fie?"-the;___{3i1 Act, he ffied an appiicatian
seekiag» V:Vee{:daVAf:'atfa:h"'»pf deiay ef 1? days. Learned
,..n ,3
uuu«.44M\.MV|V!V¥!VfiW|N'Qqfi »%
''[Provided that the cognizance of.-'3.»
mmp/aim may be taken by the Ciaurt a:"£"€arj'
prescribed peried, if the compiainant s§:3§'i*i§'£é3;~3. 1- V
the sear: that he had sufficient {:a_:1.s;;?g?'_'~f¢r $jc€f
making a Compiaim' witfzin :s:;'c:i;~ «,t:§ar.€Qa',;]".' " _ '
3', From the pi:'?_a'$:;~:;:”:’a:<§,=; cr;aif'd.:bAeV.t;%;ken by a
Court unfess such a '4:4¥'r:V§:'¢.".J:'»éi~:r\;;'tE'1§a": cane month
on the date on fs;vhic;h""i'.E.":é": arises under
ciause (C) of the N,;.,Act
previdedVt1h\§§:i,g;§éAg:y§1éV¥i3_§1g:'§ 3-f 45-'V'?'F§'¥;:5§1;::V1fai:2t may be taken by
the Ckgurfi g':'%*;_§¢t.r;b–ed Qeriodf if the cempiainant
satésfiefi'.i;Lh"e, had sufffsient cause far not
maig-'s':g_a <::é=mpV§a'i'En': within such period, This meafis, the
"":a;ta"gjs?§. v§%'E:i§§h §of€§onaf:io§1 of defay couié be sought is
K=.§é:f{:¥:9é :ag%%i§-..~ {:agnEza§*:<:e. The gtiage befare taE<§§sg
Cég—a::;;za_r:<.:3nj:–§ a Stage when the acauged weuid 519?: have
-‘~.__ ‘~i::;neen éasffzmaned by the Magistraied We must Eheyefare
V.”V’§:<:~tép§i.–'é§3 mérad, we scmme 9? Seciians 29$ :0 Zflé sf
_M£§:?.C», Séstimz 29$ gastmaiag awn rgcgégi 9? a
<:p*
Z10.
Accarééngly, petition is di$p<}$e:i of.
§§§;"%f' " Q"
aw
7%