High Court Karnataka High Court

Shri Swamiraj N Hajare vs Shri Ravindra Basavaraj Kabate on 9 July, 2009

Karnataka High Court
Shri Swamiraj N Hajare vs Shri Ravindra Basavaraj Kabate on 9 July, 2009
Author: Jawad Rahim
IN mg: §~£E<'j-E-H CQLERT 0? _§«;z;§£r~mTA':.;«  V
DAEEI} mgs mg 931 135?,Q§'£3 §§1:3£J§",'v_fi;}{;9'. " 

3E:f'€i§{"¥<~§;»

'ma H{}§%E'ELE ,.2~.g:R.§125§:*E.ii:_;2t ';;:g3wm  E"::«2,'?I20%
§E'i"WEEE*~£: " ' V' ''
Shri Sexzamiraj iaxifiiggfiareg 1.;  Q ._
figs: 45 years, C}'«:;§;f.: BI3;5§§1:4és:f§':§ &  *
R,/::):Si1r_i_A_I1_ "m§'Ag.¢;1§:.:c.s;  '

mheie §;um;'iTAR;:g::9  _  _
{}z:S,P.§e§. Road? ' - .H.;3:::'r':'r:£';:%;z;s2

{By 33? sgaaéata, ';*ag:;;;§cg:z,;é;e;§..L. 4

Aéwifig ; ' "

_ Siazfi  R'.':1Vi,é:ira" «S-Egasavaraj Kabaéie,
' figsé: '  :;:::8;r$§,"~ £34-':3: Business,

E?  at '_ .f3iI7Ei5':?é§i:t€1'§3IT§S€S§
2353 . 8113 Stop, '_'_£ij"a§.?nagar,

,_  ;g;;:&aiga,,;§a:gaum. '..E%€SP{}N{§E3!§\§'§'

 ' " --  {B35  z   fiagafizzfi, Advesaig}

 _ '   5§'£1:'s §€;fi'£§0s:1 is gm: ::gg.:;9?g1; ggvg. <39: 3? Cirfiifw
  ""pr::;}ri:1g is ztaii E321" mcorzis and pemsé the Same anti s£t--asi:i.:*.
  fig: gizeégmflfli sf €316 ?'E'{3-§§ 311$ .:'§d:£§,S&$si0::1s Juégfi $€C1<;::§:.;
 =B8£ga11:::: dated 213.2093 passefi in <:rm»zmg:Q;2ss 333$

" jadgmezgt pasgezi by 3113 JNEFS EV Beligazzm zéaiazi E .i%.2{}{}€.% £3:

€.f.C.§'€<}.22?;j'2GQ4;
T3133 pfiiéiimi Gaming {$32 $232" azérnégaéagg €.1':.§$ :.§:--,:}»*, :§f;:i :7s}s2.2"£'

I§33.£§E'. {fie fcfiiiiwing: %
&%'b



ORDER

The conviacted accused is in re:vis,i{3:;v– .. :faga’i:.1s<:A £:1_3.€" ~

judgmant in €r1.A. Ncv.2}O} 2006 an tiigfi fila

Belgaum {iated 21.7.2003 {gm ;::;;§g;:;¢g: _j£§ie7;t€§i .

5.10.2006 in c.<:::.No.212/2004 _V{ vhe1VVfi1e}3§;%M'Fc;';Be1gaum,
canvictixlg hizztz far at; Qffé3.':J;(::~fi Seétion 138 of

the: N. 3. Act,

'.2. Heard ;_':::£:$*.;'-§;;1. -hsir1L:":–'_é 1a'dmi.s:si<3n. It is admittsd

and « " ' '

3. “}T”£;<$11Ag?£1' Ciaunsel fer pctitisrzar V611;

e3;t':tm$*i;i3: gfj<3ft21':E:é§ "i:0 gislodge the finding ztccxtieti by fiat

t§%:W;3£:t,iti<);:1er afld the rea$0.11s agsigned by

ufhé: 3.;'fir11 ei€1..¢V;2T1:V¥§:§=3§:ate Judgfi ':9 dismiag the agpéah ex: i)€I"11Sé1}

Of fhfé 1f€:<:c:%:§*{}§;STV made available, E am gatisfieé that {he

'~__ i*5s§and£.3:_;§§cem§1ainant had cstablished beforé 'the Erie} Crsurt

V' arid devcumenzary fififiafifiiififi ihast E313 getiiiezmz'

V. :bffifiT§'§'¢:}'¥s?§?f:§< 3 sum of F€$.'?5,SQQf ~« item him in ma month :31' éuljg

' ."2§Q2 and tiawarzis éischaxgs {sf the said amemiifi ésesued iha

impugnad <:E1€qu{: at axhihit 19,12 Hz: has aisc: 2333:: abia Ea

esigabiish 23:23': tim Chaqvfi {iatsti ."E:."§'}.€?.2(}€32 0:1 }3Z'€Sif;I.§tfl'§§(}§}.

MA

was disiioaourtd and {ha zmtice iSSt1€ffd as fiiwisagcd under

Ciallfifi fb) ta Seciisn 138 0f the $3.}, Act. was not r;ro;:::§3i§::':1.V_b§?

the pstiiiener, generating cause of action to pre$§:=:iits« 3775;?' _

an eifence punishabke mgzder Section 138 of l:¢§1z?s'»

also pZ'(}VEid that the cheque was isé.;:1ec{…t£;v§a?é§d§§.A.{§is'Cb\axjgaV:. 3:.-f

eziebi: or existing Xcgai Iiabiiity. T}1c_4acc:iS:3cfha3 :2;:;i a'%;Ie io ' L.

establish his ciefenctt nor be 13a§1¢;§;2'zi1_evi&'en§;§é"§n fgbuitai to:
tha incrimirxaiifig €ViI:i€'I}{'é '03':

4. in th_’.i:=.:. pvérii-i§):1,Tb éxgégat’ the <::a:1:1tsnt.ie:1 of tha accusczi

that 11:: i3 132:)? Eiabif; 'ff: ";}§;§;' éhfi amxnmt erevérzfd zmgier 'Q25

Ch€{§¥;€§§§'fi0.Qfh€I'; EfigV%a;l is pointed oust in flixe judgmsnt

Cmxrt, cafiinjg far intsgzfersncfi. Hfiiififi, mama

srjf in thc getiiicqz are warthy +31' accepiaaca {:3

V _3€:»as§5§::'.i€ tiié irzipugned Qrdsr.

AA ?e§éti@2:a mum: flififfiffiffi faiis fimwgver at $1133 ;72;212€:%1zr&§

‘- §rfE:$’ £éa:1″::ed Czaunsai far patiiiranear $E}§§Efl.it$ ihai: 336631355 cf

{?6flSi’i’a§flS5 {ha ;3€’£é?i»::s:;.€:* is net akrle £9 }§3a§;* Q16

u amount as Grtisrafi by the iiriai Cami’: émmaéfiateiy, Hg safiks

rfiaamfgahie time :9 make 3I’I”3.f};g€fi’i€fii.

,
&»-