Karnataka High Court
Mr S Ganesh vs Venkatagiri Bekal on 4 December, 2008
l'Ifl..'l'l'i \..Uulu ur nnnnnlnnn ruvn \..v§.aIu ur I\.HnI'u-unnn nnan \u\l'JI'lI vr Ivsnnnannn ruvn uuunl Ur nnnwnsflnn fllurl LUUK! U!' KAKNAIAISA i'1|GH C
1
as 1113 men Mme? mmzawm AT' Bhflfiifiigtflf j f}
DATED Tms ma 4m my a? mmcmxman 2&8 _
BEFORE
Tm Hozmw mmmcm 1mHA1qjsaan'mfifia' * FV
cm-m¢AL REVEI035 P&«:11*:1*£f.«
cenvzmzem m.4.?.:::? mag ms <:.r:.r¢::.5e3_'_.w..o5 H.
cows? :35' V JMFC, £~{.%a't3.%E£RE am: THE J:;.*3:;M'zfm' Ar;-it:
CaRi3ER m*.25.12.£a7 MADE IN t:a,..,§_ :éa._.'iSé5;Q'_"~3', ":2»Y*_':*I»:.m'* V
5. J; D. K, §¥J7iN{§.F6.I:C*RE}. ;v ' '_
cmmmx. PE'I"I'1"E<.Z}R 933.2251 Q§'.2ihQ$
B P _ _
km VENKATAGIR1'~~..BEKi3.L " jé
em BHASKARA *
AGEE 36 YEARS H V "
MA ammmzr: :;..*
vIn2AE;>::J§r;:s-- NAGAR ' '' '~
}'£PsNiZ;A£§{}RE'E~Q nmrrxelaw.
£3}: ;'é;:¥£; ': -- Al3'£?Q{fATE . , ;
am. sT"~:mrs:,:=;:+: '
4*: ':'E2=.B.A..'-3__ V
" ism» smvmsammaa
9.,.~cs;>.--.;:r:=V. 1518, 213': mass
,3"::.«s:c"22'._=a";z~I, J..}?.N§;GAR II smear:
z«r:-.n=3:.*s1=;1e*.,~+H?s.
.. nwmmar
€ByHSii: 5 VISWAJETH SHETTY; HDV@CETE.;}
THIS {':RL.F ES 311.32 u';'s.::82 flR.P.C
PRAYIM3 TC} SET asma Em 139.353 D'I*.36.l2.2E3:2>'?
V' "hr: c:=:.1z«mzz~.,L mvzsxom PETITICEN 2~I€3.2¢34/21233'?
PRSSEB BY THE I hDDL.SESSEGNE JUDGE,
HEHGALGRE.
nu-I -uIu.rI.:I\I Iva I\l'lI'\I'Il"IIl'Il\l'I III\J'II \.'I.JIulI\l 'IJI l\l"lI\IIl'\lrl!\.Fl I"l!,\3r1 I...
3
'I'EiES§: cammzan REVIEIGN 9EI*I'1?.j:'::§§.%2j~~«_ "~_a
cgmman ymzrxorz camm an mm Anxxsgszqxg.
1313.3, TI-E CEKIRT I*§35§HE THE EQLLQWING:
or 3 z: I:
cr.R.r>.nra.141;os is %.%J§1ed%%it:y A
acmzseacl, wher-c.a&,, T_ by the
complainant.
2. Thtzf ctmzlplaint is
lodged alleging afieme
undaig Instnnnents Act.
HIGH QKJURI Ur I'\I\Kl".F\II'\l\l'\ !"'Il\7K'! \.J'l' i\l'|l\I'.l"'|Il"\I\l"'| III\?II \--'IJI...I'I\I 'hf! I\l'lI\I'l'lIl'lI\I'I II
3. The caae_ of " ' in brief is max,
the _ had gm tauasm' ass.
tra.I:1sa.c'c3En$ix;.. i:he amuwd had entmated
wr1'.1a&"'ivark plant, Baikampady
_ 1 rthar had cnitruatezd civii wcsrk to
4. On cemplefion at' Work and
aaf the acceuuts pertair1z"ng In the said
accused iasucd a cheque daIm3;:1fl.11.05
drawrz 611 Bank «of India for %.4,2G,Q£fi,'-, as said
\{/'\
H'-H - Afiguflwlmfi Iv! amfimlwmlfilnffi IFTIKAVWW %%?WK5 W? Kflfigvflfifikfifl Hlfiafl
4
amount was due by the accused no the coxmlaiizgnt.
endoracmcnt imuficient funds',
all statutory fiormsaiitiw such
the complaint 3 lodged
undcr section 138 of NJ. Aci;
In suppon: oi; '% oomplaixmnt
mm"' d marked 10
exhibim. as nw-1 in
Court after hearing.
sentenced him no pay fine
of amuse. said judgment
by ma accused in
before the Sessiom Court, Dakahina
ik Criminal Appeal came to be
V I thn comlaxinant has pmmrmd
WCH2r.R.P.Na.204fO7 praying for enhanoeamcnt of
awn-ance bebre the Sessions Court. Said criminal
\\,i*\,
ucmmuvnu V-rtHur'I|9'M'I.m
WW! awmmltrnnrmawm ueawmu yywna we" nmnmmmmhm mmvn wewwma we mne=.rmmmwm 2-imam wwum we ¥£AKNR"F"M§S£& mam «mum Qfi KMRNATAKA HWH
5
revision petition also came to be dismissed. Hence,
the accused as well as the complainant
these petitions.
4. The defence of the
that he had 'saw.-.d three :4 me they t" %
tc-warm security for am
of the cheque is Said
defence '3 below, on
the: accused had
by the complainant. There is
to show that accused had paid the
due by him. Under such
the Courts below have rightly hem
4' had issued the cheque in quesizion mt
. ofthe amount due by him. In View ofthe
defence mean by the accused, it h clear that he does
notdieputetheiesuanoeofthechequeandhh
\/~
=-uwww wau-«ammo-u.m we-u aw:-nnv.uur\asr'\1JI\&-Q em;
"*5" 'A",'.*"-f""" VV "HW"~"'l¥Hl\i'i- "SR7?! MWUKI U!" RAMNHAEAKH H16?! €..;L.?Ufi¥ CM" KP:KNfi%ii3\K.R W§€:W'E COURT 0?' K.QRNA'W5a¥€& HEGH
6
signature found on the chequu. Thus the statutory
preaumpticm arises in femur of the
presumption in not rebutted. 1: is also k
that the statutory formalities
complainant before lodging *'
on re-appmomiaxing the "Court
does not find any 13%) thié judment
and order of below.
as, the accused is
stated to so:-abou: five months.
as at the trial Court as
VL is sentenced to pay fine of
3&$2e,9'39f<&&%% and in default, he was directed to
a for 5. period at' six months.
sentenua k enhanoedto certain extent, the
V» cantinmsto be in custody for some more
Even otherwim, the Courmbeloware juatified
cum: urn mfl"mtn'\l"fl Ea
mtwwx-vs wgmfwmu was ammmmmeammm HRWW MWMKI Ur nnxmamzmnm fllkarfl MWUKE U? Kflfifififififlfi §"'M€§§'§ Cwufi? QF WARN&?&KA NW3"
7
in senttmcing the accused to pay fine cf Rs.4,20,.0O0/- "'----._
the axnount found in the cheque. The Cmzrtn ~
have emmimx me discxeuon jumaouaxy L
fiwts as circunaatanwa of the 6;"
San", this Court decline' '
scntenec aha.
130.141/2008
&!.aa§A%j+& i and
C1-.P.No.2261 by stands
*m/#1.q;k.«12L,%Oa:;;*i3. 1. cs