Karnataka High Court
Mrs.Jayalaxmi Parashuramegouda vs Mr.Sanjeev on 9 September, 2009
'' :'AN_jj:
IN THE HIGH COURT OF KARNAT}\Kfix:].: "
CIRCUIT BENCH7.AT»L>.HAR'wAij-'I. '
DATED THIS THE 9TH DA? ,_
'BERQRE",
THE HON'BLE MR JUST£.CE;-_I-1ULUV}¥D1.__,G_. RAMESH
CRIMINAL PETi']:;_C§_i\_I 'VC»F'2oo9
BETWEEN:
MRS. JAYA.I_.AxMi=;jVRARAs1~1U.RA.MEGoUDA
w/0 PARASHI;'RAM'EGO'U.-DA "
AGE: 44;yEARs,1Q,_CC: _I_-I"O_US'I3I:I_OL£) WORK
C/0:1'-i'AR1SHf'. _
No.24'Q/ 1., MUNEYAPPA'"VBUVILDJ-NG
JAKKASANDRA, ISTRABLQCK,
KO RAMANGALA,'}3A'NG:.ALC)RE-30 .. . PETITIONER
('EEK SR1 SRINAND A. PACHCHAPURE, ADV.,)
~-MR-s'. 'sA1a1J'E'Ev,RAvAJARRA BASTWAD
R,/O~I~IUKKE;R'E'
TAL-UK _}1UK1sT1LIE-
FOLLOWING:
The petitiener the order dt.
16.2.2008 aI*Id':~Ler1tire'.' vs C No.113/ 2008
insofar as. on the file of JMFC,
Hukkeri. ._ I 2 ' 2'
"Heard ., 2 V2
2 According tcrthe compiainant, the complaint has been
vfiiedst ;:Sec.I38 of the Negotiabie Instruments Act,
wherein itsitranspires, the complainant is a businessman. in
computer neripherals and had lent his computer peripherals
A AAfu:V32r"'~.¢rent to the Sparkle Technoiogy Private Ltd. on
W
4. it is seen that admittedly petitioner is--'"--not a
signatory to the cheque and aiso she is
Director. Moreover, at the time of
petitioner herein was not said the
#
cheque is said to have been issuedasiseicuritgrii
Kittur. In the circumstances}:p_et1tione_r.'isA9sE1id:v:to'"beA'ths .
Director at the relevanteepoineg-«oziitirne,,.@,:ihe..fact remains
that signatory of the of the
affairs of the vcornpanlriiiéi' and not the
petitioner :_ proceedings
initiated would be abuse of process.
Accordingly, = passed:
ORDER
is aiiowed. The impugned proceedings
aga_inistviithei1pe’titioner herein pending before the JMFC,
i ii News IUDGE
Htfstkerii AC No.113/2008 is quashed.
Sd/-‘