High Court Karnataka High Court

R Manjunath vs Sri Mahammad Altaf on 3 April, 2009

Karnataka High Court
R Manjunath vs Sri Mahammad Altaf on 3 April, 2009
Author: Manjula Chellur


. ,Prop_r’i:e1;<_:§r af

"¢_a~ro._'is/V1,, '6?*'«..;i:-_ss

V . ¢By”‘”sx1v’–. A.’n*:’: Patil, adv.)

, _ fhis Criminai Appeal is filed under sec.3′?8
praying to set aside the ordax of
dated 24/12/2094 passed by the 13″‘
Azi,d.1. C.1r£.M.& XX Addl. $.C.J., Bangalore City in
*(.’.’.C.No.1?39?/2003, aczquittiug the ;respo::deni:–
“accused for the offence punishable under Se<::.38

_;-

IR THE HIGH com? or KARNATAKA, ‘
DATED 33315 was 3″‘ my oEA»VA?31I%\r.”‘é °’¢*9’4
BEFORE V ‘ _ ‘ V V
ms HON’BI.E MRS. ausiéirm;

(‘:RIMI2\’fAI. APPEAL 223/2:505. T_

BE EN . A .

Sri R. Manjunath, ‘V A

Son of M. Rangahua _’ _

Aged. about .32″ ”

No.76/1, Stflffxgsgil’. ” ‘ ” .

Bangalotey 5£o”‘G<.i;9,_ ' ' . .. Appmnmm:
(By Sr5}.__A._' -shat, adv.)

srzl.

M’/5. ‘L’s.:a.;L’* a” A. J.rii§§s

Banga§.;erea.”_’5_6t}; O09. . . . RESPGNDEN1’

of 13.1. Act.

6-

oeened in the Court and marked as EX.D-3. The

fact remains that the notices sent Jwnnaer
Certificate cf Posting to the two addresses are ‘_
served on the cemplainant fer the simnierreasenh
that the address given at Ex{§-4_e§gfl§¢hgise;fifi§’?

address given for the registered host is fine has

the same. In the absence ef any materiel to show
that the address of. the Wcohpiainant’ shewn at

Ex.D-4 is different ifrontEther=aderess he is

residing, iittswehidhrhe ‘a. different situation.
When the«Cempiainant”asmits the address mentiened

both innder*icertifieéte of posting and the

xiregistered post is the correct address, one has

vEto= pregame qthat the notice under Ex.D-3 sent

throagh ‘Certificate of posting was very much

favaiiabie.te the complainant when he sent notice
‘:etn’E;fh;4 an 23.4.2993. He was aware of the
tfcentents of EX.P–3 wherein the accused had
‘uiéenanded fer the return of documents M the title

Udeeds pertaining to his property which were kept

with the compiainant. it is also mentioned in

this notice that inspite ef the ,»a¢¢gse§”,

requesting the compiainant to re£nrni=nthe»

decuments and cieiiver back p;’3eAeessic~n .;ofV”‘»:>_r:e”*of

the room by receiving Rs.25,G§Q{?yfhe eenplainenfii

demanded Rs.1, so, 000/~. .1’1fifi}nara 3 of this notice at Ex.Dm3, he

i*w_Cieariy.l3says that as collaterai security

vx«.¢emplninant also obtained from the accused a bank

hwnieheque of Carperation Bank with his signature

ifaffixed. The bank cheque of Cerperation Bank

definitely would mean ‘blank cheque’ as the

cheque :4ith the signature of the accused. The

-19-

favour of the complainant but however ‘it»_isR~d

rebuttal presumption. InvW~the 1 afiéé§CéV flof§

dispelling doubts indicated in tfié n$tgée:qf ffié .

accused, which was his’ §efencé* %n. the §rivéte
complaint under secf 138 L§E thg N}I. AéE, the
cemplainant has utfiéf§y_§éi;§5*fi§ establish that
the cheque unde; Ex.E:i wag §§3fi¢fi fly the accused

towards his lié§ilit§&of”Rsy2QO0}CGO/*.

AccQ;din§i§g_:he appéal_i§ dismissed.

Sdf-

Fudge

5V.éak