High Court Karnataka High Court

M Shankar S/O Late Madappa vs M/S Spoorthy Finance Corporation … on 15 April, 2009

Karnataka High Court
M Shankar S/O Late Madappa vs M/S Spoorthy Finance Corporation … on 15 April, 2009
Author: K.Ramanna
EN THE HIGH COURT OF KARNATAKA AT 

DATED THIS THE 15th my' C)?' APRi~: 200%?' 

BEFORE  V
THE H{)N'BLE MR~d:;§':°I__1:1de:ni

(respondent scrvad}

This criminal revision petinkm is flied lliltifii” Secticen

397(1) C.r.P.C. praying to 361: aside the judgment tiatéci 2349-

2605 passed by the JMFC3 H Ccxurt, Mysore. in
C.C’;.No.I98/ 52004 and order dated 3}.-1«’20{)6 passed by the
P.€}., FTC-4, Mysore: in C;r1.A.No.242j 2005.

-“*7”

This crimina} revision petition coming on for..gid:§fi:1é$si0n
this day, the Court made the following: ” ”

The pctifioner has Game 11.9 I ”

chaflengmg the order of c:3:1t*i§:£150fiV’a;id scntsi§r;:*fl§1;é1tc€1
209:3 gxtasscd in «::,Q.193/2’io:}_’4 by e.§iv§F:Q–iIf Cfauxt,
Mymm which has vZ;§£3€:_n “by Mysore in

Cr£.A.No. 242/2005 de;1;_;dA,3:’+’_1 gé0:3€§;’

2. _t}1c jespondcxgxt that it is a fmance
corpofatiésxg —._:§’afifiontr had raised a 30311 of

ii’s..25,0{}{§i it 24-1–2002 agreeing to repay the

‘ éafiicf.-_”c~n fliétéiments and to pay irlterest at 23″/o 13.21.;

‘fiat 31-3-2003 petitioner was due a sum of

“R_fi .16,i4. sand therefore issmcd the cheque Ex.P»2 which

{‘0 be dishenoured when ymsented far encashmcm.

V’ , ;I~§ié1j:cc he fiimi the private camplaini against pfitififilifil” for an

offencve ptmishablti under Sect:i
: ,1;-”

(,_.,,;:.»e*’/ , .

appcaxing before tria} court, the petitioner pieadt:(i”f§£:)«¥::’g1;i1ty’

and claimed to be mad. The defence of the

there is no legally recovcrabk: d.f:bt__Qr 1

the chézque E3x.P–‘2 and that
blank and it was fiilicrd up
not in due of thfi’. chgquc i€)_vtha:;.i’e;*s;pV=%;n§lEi.=.nt and has
repaid the amo-unvt fix:i: §:»”rg:$pondcnt in daily
instahnimt of ;3um of Rs,4,9(}0[~
as on ,2: the petitiener
to pmve that the said
chcqvxii=:*:JI*1-21:§ biank {:9 the respondent. The

signaturé” f:§11::(i* (2531 «ffxe cheque is not dispumd by the

.– V, , A “Vii-jfifiioner, Ffi3.§V’fiiéf,’Vthe writing found 01:1 thf: chtque and the

tht: same ink, Therefars, the trial (hurt has

” tha prssnmption in favour of respcmclent that

pctii;iCsi1cr issueci the said cheque towards legally recovarablc

, Fufihcr, the Ex.E~1 discicsm that as on 31~1{}–2002

petitioncr had gaid csniy Rs.13,4G()/–~ tr.» this rcsporzdcni: .3113

was still in dllfi to the respondent. Thcitforc, the trial (361111:

‘f

‘ -.m.c~’
.’.– *’
/’

(. //’

had xightiy coma it) ‘Hit: conclusion that even thojyzgh the

cheque has been issucd in biauk, the rcspQ3:id1:<§':1:*i"–_:vas

authoristtl to fill it up and present for

evidence placed on rccoré by t}1¢..;1c_titior1r.éfis*:i}0{'si;§fic§§;:fi» 1

"£0 rebut the presumption avaiiabélc f£avéur"of

No material has been piacC§i'@;:; '£9

no Icgally recoverabic debt or___g§7th§_:1'~ .i§1§dcf? the chrsque

– Ex.P.2. Since t1::V1c;-;«. t’ra:£sa<;jfif%:ii=«.'L3;nét2*:ag::c:n pciitionsr and

respondent has bc(::r1w–~;,;r:;v¢(£A& by adducing

evid%;nc¢,. :'has4.% _i:9._fi hctatn disputsd by thii pctititzmcr
hi1!I1SC'1f,_ fi1€' Jfihas rightly drawn prcsumpfion

infavqur {if and convicted and scntcnctd the

" .V ~f_:3r th{f'mé;f0m$ai€i Qifcncc which is in accordancc

V .§:?i't;i3.v. Iaw "mrV1"c1._§3'0es not rcquim any izxtcifcrcnct.

_.~1§§:3:cé this revision pcfitiovn fails and is accordingly

V disi::.iS$cd.

Sd/-‘g
Iudge

1&3?