High Court Karnataka High Court

Nagraj Raikar vs Swastik Wire Industries on 20 October, 2008

Karnataka High Court
Nagraj Raikar vs Swastik Wire Industries on 20 October, 2008
Author: Ram Mohan Reddy
IN THE HIGH coum' OF' KARn:ATA;<A;;  ~   .
cmcurr BENCH AT DHARWAl)_f*-- %  .__f V. A

DATED THIS THE 202: new OF    J 

BEFGRE  1 

HON' 31,13 MR. JUSITICE RAM"MoHAy".RE.'D'DY=«:  A

CRL.P N0"i' 1:()%} op  
BETWEEN   '

1.

NAGRAJ VV ”

_
R/AT
Pxampm I!€iI}US’1’R« . ‘J *v.’Es”rA:rE;

VI:5HWANE=EDAM POST M
BANGAi,oRi3;g1 ~

(By sri. .13″ G
” pmrzosan

1″. , Irmusrnrss

“BY yrs 93 R’I’N’ER VIKRAM JAIN
AGEB: ABOUT 38 years

.. , Toccmusmass R/A N 4,

” _ GOKUL INDUSTREL
ROAD I-IUBLI

(By Sri.: 1′ A cmvan ADVOCATE)
..RES?0NI)ENT

CRLJ’ FiLED (HS. 482 OF CR.P.C 13′! THE
ADVOCATE FOR THE PETYHO-NER PRAYING THAT THIS
HOPPBLE COURT MAY BE PLEASEI) TO QUASH: THE

éifik

dishonourcd, issued statutory notiec dated

and thcmaitcr, filed the complaint.

3. The eontscntion af ‘f:i3__l””:’flbvt¢’V3′

petitioner that there was’ *’

proviso (c) to Sec.138 Ifigtnnncnu
Act, 1881 and masggfbxg, of a
private complaint and the
Pmcwdig 3: to abuse of
pmccss; without mexit. {say
two Demand Drafts were
letters addressed to the

by Aihéihxsclves and nothing more mnot by

suntch ‘V ‘ tion constitute fisctum of payment

V V “of due to the oomphan” am; under two

” Evhjch were sought to be: replaced by the

Drafts. Unkss and until, then: is eomplhnoe of

of the amount of money m the payee and in

this case, the comphinant, within 15 days of the mecipt

of the statutory notice, cannot be said that the petitioner

has mazie out a case thcfihe continuance ofthx:

pxoeeediaags before the JMFC H Court, woukl constitute

M

abuse of process of court. it is needless to state

the pefifimmr has vafiad to ofier, he .

in my opinion, it is not a fit ” ‘4

extraordinazy discretion to

petitiaon stands rejectcd.

% }%3udae 7

csg