IN THE HIGH COURT OF KARNATAKA AT BANGALQRE
amen THIS "me 4*" DAV or AU6U$T;'2D£iB j: ' %
BEFORE' »
THE HON'BLE MRJUSTICE Mama
cfiwat. PET;_£_1TIONHO;3199.!2€*O,;_§_v ; % L
BETWEEN:
Somashekarappa B' . .
No.17, 3rd Main Road" ' '-
15"1 Cross "
RMV 2"' Stagti' _ 1 I
jPE'I'I'I'IONER
(By Sri
ARE):
M] 3.' Housing !3eiiz:16g3.Iiie..nt.- Finance
Corporation Lt'i.(HD.FC3?.LV '
HDFC'. Hcuse,VN-9.53.
Kdstalfia Rbad V I
" ..... <4 » .. RESPONDENT
--_-.__-m_
V is flied under Section 482 of C.r.P.C. by the
A '-a__dvo»::zat;e'i'.»'for the petitziencr praying that thja Rouble Court
ma.y ' be pleased to quash the complaint filed by the
" A mspqildent, pending in CC.No.6744/$2004 on the file of the
.. A ' ACMM, Bangalore at Anmcxurc-A.
.2.
This C.';r1.P. csuxaing on for admission, this day the
Court made the f0II£)Wing:--
ORDER
Petitioner is the accused in CC.Nt3. ”
pending on the mg of the XV ACCM Court, is’ _
for the ofibnce punishable unde;r”Wse¢*::o;n_ =.13s; %a£.Lt5§
Negtstiable Instruments Act;
praying for quashing of the p1″0@ ‘ v’i._1:1gs;'”
2. it–VTi.$T é’B:;=Jar§am, learned advocate
appemifig bf pgéfifioner that the petitioner
actually _hu.t pay any amount to the
= a1fid”‘tl1at..’vthereforc the amount in qutzsfion
–recovarable debt and consequently the
fiiiiixid not lie against the petitioner. He
fitgbinits that the petitioner was in Delhi taking
% ~o§ his brothe.r–in«-iaw, who was 111, and therefore he
‘. not appear befcsrs the Trial Court and
V7
1::fo11§§§vii:g.:é1~tiz:;’i;é;”made:«
V petitioner is suspended for a period of three
.3.
cnnsequenfly ylcads for rtacalling the :.f”L:’i$sued
against him.
3. Whether the debt ‘qmj:.s’§t.io:i’ ‘ j
reccrvexabie debt or not, has
the Trial Court. the; meg-as fafiié
disclose that the Qeeovefabie debt.
The complainant legal formalities
before éheque is returned
with ax}._Ve:I:;;ia14s6m¢f1i’jfinsuflicient funds”. Hence, this
Couxt does ._ _ I Wtlci quash the
pmcfledmga . ._ . .
“I:i.owev¢:1§3′ ‘V as<:e;:.)tin§: shown by the
P€tit:§éi!1'1§"§.1f¥,V:?V.:¢#11:¢1qr:§Lssued against him. may be
%311§;§endé,d csf three weeks from today by
flit; the petitioner. Accordingly, the
dismissed However, the NBW issued
W
.4.
weeks from today, subject to the a
cost of Rs.5,000/~ (Rupees five: theusaiid.
petitioner shall appear beforeflie’ “–1’9£*~’;__9_§j’.
August,_____g008 at 11.00
applicaficnf s. Copy Vhargiier,
produced. 011 d_aj}’_ the ‘fiéfifviuner shall
deposit the the cast so
{Rupees two
be paii to Bangalore
_ Rest of the amaunt: of
3 ” It is that iftha petitioner does nut pay
and does not appearon 19.8.2008, this arder
._ gggally and theTr’a1 Courtis at liberty to
in accordancewith law.
‘ Sd/~
Judge
*ck/bsn~