High Court Karnataka High Court

Ravindra S/O P N Naik vs The Akshya Co Operative Credit … on 18 December, 2008

Karnataka High Court
Ravindra S/O P N Naik vs The Akshya Co Operative Credit … on 18 December, 2008
Author: N.Ananda


IN THE PHGH comm’ OP’ KARNATA;;,$; iIj “‘
cxacurr BENCH AT_:::e,HA’RwA”m» » . ]i .

DATED TI-HS THE 131% MY
I Bgtéggg V’ ‘ ‘V ” V
THE} HC)N’BLE N.’A’:®§j§A
CREMINALV §:»;%i’§28{2o9*} V

Ravindra, 4′
S/0 F’. N. Nsmfii; 1 ‘V ” 7 * ‘ »
Age: about4_3 3§’é%;:rs, ~

(360:

J. N.F::’cad,”§a:1_deiiV;_ _ * ‘
‘Falui(:”i~§aIiya*j., V’ * ..

Uttara Kannacm, Pstitionar

(By Szfi Shiéakamar S;*v_Ba&avaégi, Adv.
for A. Shixaiguppiv’ Adv. )

‘Fhé’21.ks}:1y£x_{3Q¥0p. Credit Society Ltd.
*- J ;«.l”~f . & l«<?'+:;::f£€3V, Eléjzcieli,

Ti}: {*ia}.iya'{,–]'j_
Rcginby ..E3~I'a11ch Manager. Resporzdani

"{1§3y Ré§ifldm Naik, Adv. ABSENT)

.T " cfimmai petition is filed under section 482 of

— C3,g:P.C. praying ta quash 1:116 entire prcceedings on the file of

this learned JMFC Dandeli in ‘taking cognizance csf the offence:

” 11/3 138 in C.C.N.8/05, and etc.

This petition coming on for admission this day, the
Court made the foflowing:

2

oéfiaa

This petition is filed to quash the ;3r0cee(iiI;g_S:

against the ptztitioncr fer an ofibnce

seciion 138 of Negotiable Instn1Ig1€iits.Ac€_, o_:v1′.’

that leamleszi Magistrate has _

w

in taking cogxlizanccz of czsiie-:3;;’.'{:w:#_ and “pi*c)(;:eSs to”

accnsttti.

2. It is scan Ihat the learned

Magistrate by vzé0.i«: éogn1’zance of the

ofi”enc:€:_a1:z¢i éf process. Subsequently, the
a<:c13.$<~:d e*nterc:€i Vbcfcme trial court. Tbs evidence

cf V L.¢ompiai:§§§aViit was mcordad. The petitioner was

'V finder section 313 Cr.P.C.. The: ptatitiamzr was

A éafllcd into defence. Therctaffizzr, petitioner was

efcsamirlgd SW1 and his evidence was recmfleé and the

gage postfié to 7.3.2037 for arguments. This petitiefi

AAw'a.sj «5fii&§ on 9.4.2001'. From the above narration it is

_VV_g§i)vious, the gatifiioner has approached this court under

section 482 C3r.P.{I§. at the stage (}fCOI1C11.1Si€)I1 of
figcé' V':

3. hi: the fiecision mpvrted in 199’_1é..1′)’

£91 (in the case of Batman _B,aybor§ii”‘v;#}_’:Vfétatg 911′

Kaxnataka) this cmxrt has bald, 1:113::’b::£1cfif. ufiéer”Véegfiixxg

482 Cr.P,C. should not 133 ctxtélzgged ;3e2’Sf’§3ifiu:2_1g9Vdb 1V”l’O”i ‘

approach the court at the cariieKs 1:.§c»ss.ible.’p@drt11fi1ity,

‘§’hcrc::f::-re, withouf _:,4;”<p'1%s:s*}'s;I11g_';*:s:.tf1g,z. "apizxion on other

aspects the p<:tit;i£:)z:1_ £3 g';;*fifi.1nd of deiay.

3d/…

   %»         Judge