High Court Karnataka High Court

Rupesh S/O Shrinivas Naik vs Ganapathi Nagesh Bhat on 10 February, 2009

Karnataka High Court
Rupesh S/O Shrinivas Naik vs Ganapathi Nagesh Bhat on 10 February, 2009
Author: Huluvadi G.Ramesh
E43 TIE; HIGH COURT QF KARNATAKA  

cmcvn' BENCH AT DHARWAD  . j     .

Dated this the {Om day of February'  v   ' 

$35 HO]\="'BLEMR JUSTZC  ;'~.;:i};; :;%?:4Df"cj; 2-?_.z,:ME:§';~

Criminal Pe£m;§f:'~7439z2'0o3 '    

Batwecn:

RUPESI-I 35:3;       

mm ABQU'ii;3"1  _ * " 5

we Bf'¥LGIh?i=AE*?E  "  '-

YELLA§UR--   A?   ~ %

 '     ?E"I'1Ti€_)"NER

{By Sm: : siaazsm  ADV FOR Sr£.R L Pam, ADV)

A *- GMAP-;§f"f}§1 E¥§}&£§}ESH gm':

gaafin ABOVE?-_T.:T1'39 YEARS
acc: B{\:si:»fgss
RSO :¢.5.ANDmm:~s§

u    YELLA:-91;rR
V. 's;'1i*:f5.RA KANNADA  RESPQNDENI

" Q35;  : RAVI G SAEHAEHF, ADV}



CRL.P mm (HS. 2132 OF CRRC BY TEE Aavocafsg FOR
TEE PE'I'ITION3EZR PRAYBQG ma? THIS H()N'BLE CC)UR'f'MA'x'
BF. PLEASED TO QUASH -"rm ORDER m.17.10.290g.:éASSi3D'By

'I'}E~§ 3m:t::., 'Y"£LLAP'{§R IN cc. No.30£':'07 AND_._To iégégfiijs

GKER APPROPRIATE ORDER.

THIS cR:M3NAL PE"I"I"I'I(Z}N  :02§TT»§0R:";«3j}.§flsSrs:g Y

THIS mac: Tm COURT i\zIADE.*"£'}.{_~$ FoLLGwB¢G:V-''--'A :. ,: 
'ORDER    " 

Respon€§ent- compiéixzgnt  zi jéigainst t31éV'peiitioner for the

offence under Section 138  lfiéégfitizfbié  Act. After taking

cagttizimzze and afief:i=3¢ordihg_.§v;bni staternsnt, process was issued.
2. Accbzgiing to thélfinzpiainang the petitioner had bormweci 3 sum

cf 'f{rr.£1;§_&§urchase cf a icrry and in this regzsxd, he had

~ ;i'sisz1¢d .3 unt ."'  the pendency af {ha matter, an LA. was filed by the

' "'_ 3C%.}'¢i§€{§ stating that there is {angering and iznseriion sf wardings in the

 = ._--.;;hs:qus issued and tha crriginai ammmt is eniy Rs.24,325f~ and not

V



Rs.l,24,3l5f« which is inserted in 3 different ink. It is finther _submitted

that there is no enforceable debt to the tune of Rs.l,24,315/-  by

the complainant. According to the Ieamed counsel for__tl:ie 

petitioner was ready to bear the cost, if thefleheque were "to:l2e referred to Z3!' . 

handwriting expert seeking his opiuion:--A   ieed
manipulation. it i  it i  ii i

3. Per contra, the learned    respondent

submitted am’ there is preeuii¥ptio;li era; complainant, but it is
for the petitionerto disproVei_ the accused had

borrowed _:hé” iti:5£;{)!1_I_i1;’:vtf(}r._itli$___ purpose of purchase of a lorry and
accordingly eubxuitted enforceable debt. It isialso submitted

l2i13t;%’;i’t’s’:’. petitioner’ thedrespondent are friends, the petitioner borrowed

. * iziioneyiefrorrii’ the resporident and the difference of opinion arose between

-._ the petitioner failed to pay the amount.

4. as it may, although the petitioner has contended that there

eirisextcion of wozdings in the cheque subsequeatly for unlawful gain in 3

ink, in my opinion, may be it is a difierent inle but if there ie

-“subsequent insertion than What is agreed between the parties, if there is

any manipuiation, that could be a matter of evidence. However, for the
mar

present, since the petitioner is seeking the opinion of the

instrument regarding insertion or manipuiation, the same’ x?_§)ui€i{béL’d%1:ic V’ 2.

the leamed Magstrase at the cost of time pefi§iorx=:~:r.«_

5. Accordingly, the petition is Taligwad; “£h_e’ irnpugaxéfi pzisseki ;

{he lcamed Magisiratc is quashed yganér-i.§}}e::iin§’g back to the
Magistrate with a directiorgifl abtain the
opinion as Sfiiight for and Expert ta cross-

exarnination at the ef tfm needfui in accordance
with law. ‘ i V . ‘ V. 4′

Bowgver, £115’ v’£}}}.fiI1i{);Ii”‘f1_3!’iii_Sh{‘5d by the Expert wouid not gang; in
mm: 94*.» L<'r~'5&'-.– ~ ' . " . ' . .

T czmsidfizmg the prgyer of the aamplamant, if there IS mam m

_ ,1»-W
his €::?x.~,,€igi. riff» C».<..c»~–~a- fir-K, c

5d/1:

.Tu%dcj’éf’