High Court Karnataka High Court

Mrs Varalakshmi vs Mrs Sunanda Ramesh on 2 July, 2008

Karnataka High Court
Mrs Varalakshmi vs Mrs Sunanda Ramesh on 2 July, 2008
Author: K.Ramanna
_ . ..sUMArz;§A Rxamnsyiig . 

IN THE HiGH mum or KARNATAKA AT BANGALORE
DATED 71113 THE 2ND DAY 012* JULY 
BEFORE M   'T %

THE HOPPBLE MR.JUS'I'iCE K.RAM£u*!f4s§$.v V 

CRIMINAL APPEAL NQgg%7j§g290g%% V  ; Ak  T T 7

BE flfififig

VARALAKSHMI,
D;o.mTE.THIMMEG0wm,

AGED ABOU'1'37YEARS, N  _«

R/A'3'.NO.75, 13"3MAlNROAD, _ -_

2» CR{)SS,BSK 182' STAGE, 

HANUMANTHANAGAR,     
BANGALORE -569.959,  '   '..'2~APPEL;.Am

{Bf 'SR1 SHANMUKAPPA. ADV. FOR
M/s.KESVY_&=Co.1.    

Q93

W-,iO.RAME€~3H;"' ..

 r_MA§}Cl.R :1»; AGE, 

     
030359 F"5?Q,Rs~,""
CRECENT RQFE3, 7

 BE}-{IRE} sz,;4':>H§~"HzGa SCHOOL,
 'HIGH GRQUNQS,
.. N ', 'A''~.BMAIGAL0R.E' --- 560 00:. .. RESPONDENT

– am D.PRABHAKAR, ADV.)

fiiiii

THIS CRLA. IS FILED U/S. 378(4) CR.P.C. PRAYING TO SET

“ASIDE THE IMPUGNED ORDER mxe/10/2005 PASSED BY THE

XVI ACMM, BLORE, IN C.C.NO.6.199/03 ACQUITTYNG THE

RESPONDENT/ACCUSED FOR THE OFFENSE P/1,::’_’/”‘<.;.<1';'s_a–f _

N.I.AC'I'.

DELNEREB THE FOLLOWING: A. ,

This is an appeal filed by gippeflant
challenging the pmpfiéty of the
order of acquittal Apassed..hy :ms§V AddI.C.M.M.

Bangalore, in 199 10/ 2005.

2. – in brief is that the
mspondazxsghaa Joan of Rs.80,000/— and for

repayment of”t{§e ‘ he issued a cheuqe Ex.P..’2

H2003 £i’V1″1&”iét?1V1cn the said cheque was presented

fear was dishonoured and rcturned with an

endor3_c1I:§:11tV%A4i?”insufl3cie11t funds”. An intimation was

:3? the appellant on 11/1/2003. ‘i’I1ereforc, a

20/ I/2003 was sent thmugl EPA!) and UCP

_ i:»3+« the respondent by appellant through her advocate

Eleinarldixlg the amount ccivered under the cheque. The

said notice sent under RPAD naturned unserved but the

THIS APPEAL COMING ON FOR Haamzq n;s’r,%co:.m% a V’

notice sent under cerfificate af posting was

but the respcmdent did not pay the amount.

complaint mum to be filed agairxsft

Section 200 of Cr.P.C.

respondent/accused, plea Waéz not V

plead guilty and claimeéitp AQ1’dee to Vprove the
charge for an ofienoe 138 of the
Negotiable ” examm ed in
part and Though the case
was for emss~examinai1’on of

appellant] 1′ appear and to tender herself

‘far Therefore, the respondent was

said offence. Being agieved by the

oI.’de1.'”€>f of the respondent, the appellant ms

_ ‘eeme this Court.

” Heard the argtments of Miss.Sha}311aIa, learned

appearing for the appellant Nene represents on

V ‘ ., fbehaif of the respondent

M /

– “‘7 /”

‘i: /’ .

-‘s
30-

4. It is submitted by the kcamcd

appellant that the appellant was very much –«

the trial Court when the case Was:=.g:al1fc4tin fiibizt.

could not be recorded. Therizfgpe, fiinjfinut ;

opportunity to tender herself the
trial Court has V acquitted the
respondent] aocL1@. liable to be
allawed by passed by
the trial to the tzial Court
ex1abIin§._t:he1.’ to appear berm the trial
Court and’ muss-examinafiofi.

” the learned counsel fer the

going through the documentary

evidfiixbe record, the point that arises for my

4′ “cpnsitiexfifieh and decision is whether the trial

‘ ” justified in aoquitting the respondent for non-

?’ of P.W.1 before trial court to tender herself for

:jfurt.her cross~«cxamination by counsel for respondent ‘.5’

and Whether the trial court had given reasonable

-‘5
.; ‘_.> /’

-:5:-

opportlmity tot he appellant before passing

order ?

6. No doubt, the appensgni’ ;

complainant before the

against the respondent. In of&e§*»te she
herself examined P.W.1 ixietter was
adjourned to 20/4}/2005,,’ iV::;iaj;?~-:1Vv9e?f§”;i;:;a:’r)£1dent/accused
was not present and the

order shmt indicate that she

was 1261:?-._1I1i;c:hV “the ma!’ Court. Since the

respondentVV”vz§:es. on that day, the case was

V.gdjo1V;fi?1e§1 i:.’}__2Sf5/2005. Unfortunately, appellant/P.W-1

28/5/2005 and the mac was agin

/2005 and she was cross-examined in

‘counsel for respondent on 25/7/2005 and

‘ matter was adjourned to 17/8/2005 for furtha

” —..”V <§rV’si;s~exan1ina.ti0:1 of the appellant, the order sheet

‘V”V’*»»..4″:.i11dicates that on 17/8/2005 and 21/9/2005 the

Presiding Oflicer was on lmve and therefore, the case was

-=6:-

adjourned to 5/ 10/2005. On that day, the appelleiit as

Well as the respondent remained

representation was made _ on behalf of .,

therefore, the ma} Court passed

the evidence of P.W.1

recording of 313 statement ‘- eeidence of
the defence has been ” matter
for pronouncement of- the 6/ 10/ 2005.
Therefore, on_ . pronotmoed the
judginelit In the amuse of

both pareesancx advocates on 5/ 10/2005

4..-1Af.he eug!11;___ _tQ.have gven reasonable opportunity

keep themselves present before the trial

Ce’u1«4t’-forV.adducing evidence but no such attempt

merit. Therefore, the trial Court has hurriedly

VT tile order acquitting the respondent which

to miscarriage’ of justice by recording perverse

””l/ J”

K . .

7. Therefore, the appeal is allowed. The judgment

and order of acquittal passed by the trial

the respondent for an oflhnce ptmishable _

138 of the Negotiable Instmmcnts;

The matter is remitted back to

direction to the trial’ court to perml’ the 1 to
tender herself ‘ for .. the

nespondcmt/accused, to examine

any other wtttn’ {if ;* and also permit

the rcspofident if any and then to

dispose of dour’ with law, Within’ three

1V;heV éia1:4:__§pf receipt of a copy of this order.

directed to keep themselves pnesent
L..__beforeé.thé l:r1 ‘a ! fi on 28[7(20%.

Sdf-3
Méggg