High Court Karnataka High Court

Saifulla Sharief vs S Anandkumar on 24 November, 2009

Karnataka High Court
Saifulla Sharief vs S Anandkumar on 24 November, 2009
Author: Jawad Rahim
 A1¢V'i'Mai'n; Bviapujinagar,

IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 24"' DAY OF NOVEMBER 

BEFORE

THE HON'BLE MR.3usT1cE..3AwA{:r"ié;AHi:_:si'"=   

CRL.R.P. No.14ér8/zioos
BETWEEN: 2 0 0'

Saifuila Sharief, ¥VIajor,_. 

NO.i778, VI Main, IX 'Cfi3.SS, 

RPC Layout, Bangaiore'--"4t0.~. '-- __  ,

Working at Indian Instit_ute._of.'_ 

Business Manag:ement'as"'V.:V " :_ . 

Anaiyist Prog2_rarnjm'er,  =i   A ' 
Bannerghatta"Rda.d';; " I y_ ..   .

Bangalore; _   r  y'   ...Petitioner

(By   Advwoflctate)

S.Anavndkurnar, ' Mtajodr-.
No;~'.Z?../3_,'11"' Cro~ss_,

' ,BanVgat_o're'f ...Respondent

*{.By~'sr.i 'i3I.'s:.i}i:a'dimani, Advocate)

..'Ti:iis Cr|.R.P. is filed under Section 397 r/w. 401

2 nCr';4E?.C. praying to set--aside the judgment and order of

 'r.V'Conx/cition in C.C.No.34106/2000 dated 10.12.2002 on the
 'file of the XVI Addi.C.M.M., Bangalore and in
_.rCri.A.No.10/2003 dated 22.7.2005 on the file of the P.O.

FTC--VII, Bangalore City.

This petition coming on for hearing this day, the
Court made the foilowing;

'T'! 
 ./'



ORDER

This petition is by the convicted accused

impugned judgment dated 22.7.2005 in

on the file of iudge, Fast TrackerC,oLi__rt'{_’Sa’ngg.a’Ioregii*

confirming the judgment in__C.C}’i*io’.’3410§§/2.000′

10.12.2002 convicting the petiVfi»o:ner_forioffence punishable
under Section 138 Instruments Act
(hereinafter for short theg_’V:i3\ct’9):’;__VV
2 . H e.a”rd’
the respondent initiated
prosecu’t’io_n’ of the Apfet»iti’o:ri’er”‘for offence under Section 138

of the rggxctuonathe’ gr-ouznd that in relation to debt/legal

. 9′”*Iiabii!ity”-“i’n asum of”‘ii’s.14,10,000/–, he issued cheques for

9%’h.sgsi9,oo,ooo/- and 3,5o,ooo/~ which were

diAsh._0novured~~;A9 Then the parties entered into Memorandum

ofVggMu.tu.a:| Understanding (hereinafter for short referred to

dated 15.7.1999. In terms of M00, the accused

….i.ssued cheques covering Rs.14,10,000/– out of which one

cheque dated 15.1.1999 and the other cheque dated

1.8.1999 were presented to the Bank, but were

.-3/\:”

dishonoured for want of funds. On dishonour of the

cheques, statutory notice issued was aiso not

The accused denied liability and was put

trial, the complainant examined hirnself and’p”rod»uced_A.thrreV 99’

impugned cheque, bank endorse1meint,*~’Viega|_”

acknowiedgrnent. He also produced copy ofythe dated

15.7.1999. Placing reliance on.—-th,ev–MO_l}, ‘elaiirnsi that the
accused had issued for Rs.50,000/–,
which was one_:of__ to discharge
the Iiability.”9l”‘h_§3′::~a.c;cused,_i_s–e_rio’us.lyguestioned prosecution
on the.–ground’ ;th,a.t has initiated other
prosecution. §’trial Judge negated all the

defence Aggrieved by it, he was in

criV_rn’i,nallA’aopeal’,”~w,h_l_ch was also rejected. Against both the

‘ j,u’dgm-e_n’ts’,«.he is En revision.

T_hi’.sllrevision came up for final hearing along with

Crl.R…Pv…!’lo.1497/2005 in which the cheques for

xé’~..VRs..9l,0O,0OO/~ and Rs.3,S0,000/~ was an issue for

V. …consideration. By a detailed order, the said revision has

been allowed, wherein it ls held that En terms of the MOU

No.15.7.1999, the liability cast on the accused under the

._ “‘3 /r
,<\_';_1,"~,,.€,;,.

cheque was postponed in terms of the agreement and

hence there was no cause of action and he-‘nce<«.._t!je

prosecution of the petitioner for an offence un;der_f

138 of the Act has been set-aside._,

5. In the instant case, theé’–proceedgi,n”gs.V”rélate”to’z

cheque of Rs.50,000/–, al|eged’c’t:ol’havebeen -hissuedwflby the V

accused in terms 1999. This
cheque, in the said to .pe’ef.I’V_su’bstitution to the
earlier cheque4is:su’ed.Ii-.Th%e presented the
said The contention of
accused enforceable after 2 years
cannotxfbe’acc’e»pt’e.dA~.lb’e@’u’s’e the cheque bears the date

1.8.3999. Traerefo’re flthevscheque would be enforceable as

on’i”thé-.”‘¢§at’e__it bears.’ The terms of the MOU aiso indicate

th.atV&icheq%.ueVs.c~in”question had been issued to be presented

on’-theV__date=mentioned, within a period of 1 year.

if The other contention is that the cheque has been

tampered. The date has been tampered and the amount

i also. I am unable to accept this ground for the reason that

for every alteration, there is signature of the accused. The

L/’

U

to impose fine equai, double the amount covered tinder
the cheque. I decline to interfere with the

sentence. Therefore the petition faiis.

8. Accordingly, the petition

However the orderVipa”3.sed thy the, Eiourtfl’

imposing another surn_.of Rs:S.,.o0L0/’:.._»to he”‘credit;ed to the
State is set–aside. it 2

On recove:r*,r__of shail be paid
to the permissibie under
it i

So}-

HEDGE