High Court Karnataka High Court

Pralhaddas Goyal vs Anand on 3 December, 2008

Karnataka High Court
Pralhaddas Goyal vs Anand on 3 December, 2008
Author: N.Ananda
   .

IN THE HIGH comm OF KARNATAKA'    " '

CIRCUIT BENCH A'I4vQ'FE;",¥?A'3"""§§'35HvV'4"  1'

DATED THIS THE 93% my 01? D}.é;"c:§éM'BEvR 

BEFORE

THE HoN'BL;3 me.qL.rs%rzcE.._bI.A§iAN:;§A_5

c1=e:MmAL P1+:'1*1?rf1:>'r~:i}r§o..1i7?4;2t1o3

BE'I'WEEN:__a  ~ "

Pialhaddas (2-.9j':ai«:.; 3 V *

S/9.    

Aged:  years'     -- .

09¢: Prizgxictbr of'M,*.s} inciusuies

Mangal Udyog Nagaig. inflate.  Petitioner

noticé issgiéti to pctitioner and service held sufiicient)

'.€'m'az1d'=., "~  

I  s/.6. L&3ci:1an.AE1'$gt1ndi

1>:.~o'jp:-ism 5: M] s. Lax.-ami Venkatesh
Agm F<;}o<;1s:,,":C)moe at Flat No.23,

 Rajcnfifa Nagar, Gokui Road, Hubli. ...1-"kspondent

AA '  Tiéis petition is filed under section 482 (3r.P.C., praying

 'V'..Ato.._qju;a:sh the impugneci ordsr dated 30.11.2007, passad by

the I Addl. Bistrict 6:. Sessions Judge at Dhaxwad, sitting at

  _,__I-Tiubli, in Cr1.R.F'.No.198/2907, oonfixming the oréer ciated
19,09,200?/22.09.2907, passed by the JMFC Ii Court at

Hubli in (3.C.No.1378/2004 85 ate.

This petition coming an for admission this day, the
Court: made the foiiowing:



ORDER

There is no representation for petitioner.—-. V

2. The petitioner is T 3 as, T Aa¢cus.–5e__

C.C.No.1378/2004, pending fez: ofienee

under section 138 of the Negonaleie .§nste{‘i1znents eat, 1881
(for short, ‘the Act’). I T 3 A 2

3. The trial of PW1 and

the evidence ixifétei After the

examinafionTAof..aceiieed« section 313 Cr.P.C., accused
was ea12ed_ defence. Thereafter, accused

filed appiit:-etjon”un£ier..’section 31 1 Cr. P. (1., along with list

‘ V’ {:vi£neS3Ieeé…n§3n 1§§{)H§.2OG7, applieafion filed under section

T en payment of cost of Rs.500/ – and

to lead defence evidence. The accused

absent on 20.03.2007. Therefore, nonfbaiiable

was issued. Against issuance of order of non-

” warrant, petitioner had pneferned

CrI.R.P.No.S9/2607′. The learned sessions Judge accepted

the revision getition and set aside the order of issuanee of

nombailable warrant against petitioner and

petitioner to appear befom triai Cortrtxm .

4. On. 12.04.2007, the pe§ifiofier_remajn.eri

learned trial Judge issued against
petitioner. The A’ in
Cr1.R.P.NO.198/2007. rig; Judge has
dismissed is before
this Court 2:3,? <3.

It_ ii; of order sheet, pctitimer
has remzrizreé %abse1A1t: explanation was given for

his almeoce. V$v1’A1e”Ltances, the trial Court in order to

socizre. the éeeused was const1a1z1ed’ to issue non~bailsb}c

accused. Therfiore, no fault oouksl be

of trial Court as also order passed by

Court.

Therefore, petition is dismissed at themstage of

T «. ” “admission.

Sd/-,_§_
I udge

SNN