High Court Karnataka High Court

Smt Indumathi vs Smt Kanakarathna on 22 September, 2010

Karnataka High Court
Smt Indumathi vs Smt Kanakarathna on 22 September, 2010
Author: Huluvadi G.Ramesh
SN THE HSGH COURT OF KARNATAKA AT
BANGALORE

DATED THIS THE 22"" DAY OF SEPTEMBER 2010

BEFORE

THE HON'BLE MR.3Ds'HcE HULUVADI.G....RJ3M_'E§VH 

CRIMINAL APPEAL NOJ723 OFHDZM7 11]}  % E 1

BETWEEN:

Smtlndumathi,

W/0 M.R.Ramesh,

Aged about 27 years,

We No.7, 3"" Cross,

Ashoknagar,

BSK 1" Stage, '- _ f 1   __ 
Bangaiore-56()Of0.__  H    I  LAPPELLANT

(By Sfi';SC',V'ijD§kH'1i1Hei1<.é§£*S:1i;.t.H.G.Sandhya Vijaykumar,
Advs.)   ' .  O
./:.\_1iI2:--

 '~  _ S11jfi*Kz;ué1k;11'a1thHa; V ~ ---------- -« *
 V' W/0 'f};'1zig2111"na,
 _ Agédj. ziimilt. 45_'y:;a1fs,
O" RVI"Q._2I6/3'-.C,'Bzilaji Road,

H Biock, .1*.h;yaOga1'ajanaga:',
Bangz}101j§:--56()()28. "RESPONDENT

  {By Sri'.B.S.Hadirna11i, Adv.)

Q: -.5 ) "/-
a re 



This Criminal Appeal is filed under Section 378(4) of
Cr.P.C. praying to set aside the iinptigned judgment of acquittal
order dt.6. l0.07 passed by the Xll Addl. C.i\/l.l\/1., Bangalore, in

C.C.No. 13067/2005. and convict the respondent/accused for the
offence P/U/S. I38 of N.I.Act.

Th;-is Criminal Appeal. coming on for hearing t'liis».dz1y,

the Court delivered the following: .« ' "

JUDGMENT

This appeal is by the complainant;againstthe”orde§’~..ofi=€:he

XII Addl. CMM, Banga]ore,_”–in (3llC..llVl0.Vl3i3:($7}Q200Sh ..l3datled.ii’

6.10.2007 dismissing the ct)mpl;1i.nt~and.._acqnit’ti:3gthyel accused.

Accoiidiagg the_:ceIn’pllainant, accused had borrowed a
loan of September 2004 and has repaid

Rs».’i.3,l50li/f on “i=2..1..Q.:04 and towards discharge of the balance

lo’an_ given a cheque for Rs.86,500/~ dated

on Sri Sudha Co~operative Bank Ltd., R.V.

Road~~b1′:1nch, Baiigalore which, on presentation, came to be

slipshonoured for insufficient funds. Accordingly, after issuance

0 to M __ot”leg’al notice, for non–payment, the case came to be filed. The

2′? V-

3
A

learned Magistrate after enquiry, holding that there is no
sufficient evidence to show that the complainant has lent a loan
of Rs.l,()0,()00/– and further noting that, transaction above

Rs.20,00()/– shall have to be made by way of cheque oi’..l?)-eiitiaiid

Draft and also, having taken note of the reply_.–;,j:ivieti.’.,byf “titer.

accused to the legal notice, th1’ow.i.n,g theib’urfl’eni°r)n.’the’

complainant, has dismissed the eom}:i’lairi–.t{ *Hence,”this apj_5eali;7–:

3. Heard.

The accused is that, the complainant
and herliusbaiid ifo.i'”c:.ivbly_.itooicthe cheque from her by illegally
t1’espassing._jnt<) her hou'se:,.by abusing and assaulting her. But,

the argument of .t_heilea1"necl Counsel for the appellant is that, the

;1c"ct1sed"thast*tfi_led a icoiniplaiiit against the appellant wherein she

V has"a.din,itted~the loan. transaction between them and when the
" appellant"i~n.sisted for payment of cash, she had issued cheques

fr)?-.._whi_eh .the- complainant was not agreeable, in which, 'B'

K

_'€

-“1

report has been tiled and such being the case, dismissing of the

complaint by the trial Court in limine is erroneous.

5. Though, the stand taken by the accused i_s..that~..the

cheque was forcibly taken from her, but the compiaiiit. .

her against the appellant shows .that._4theI”eiiiiisi’*a;»

transaction between them. As per i”the7.decisi(5n_V’uf_the’_:}3.pe:£._

Court reported in AIR 2010 sictis98 iniithe oifsliiahgiappaiii V

Vs. Mohan, there is ar”1.,.j.ni_ti_al'”pre.sunipt_ion in”fav’our of the
complainant as per Section’iiV3′,-Yo? and i.t is for the

accused to :_iebiutf’-..the._lp;:es’urnption available, not by mere

plausible explanation;sbutgprcicif of explanation is necessary. In

.7′

the”*eii’c__u1nstances;-.the’ approach by the trial Court in

i dilsirnitssvihg—-.complai.nt that the transaction between the

parties s_houiid”have been through demand drafts or cheques is

er1’oneou§s.

” , 6. Hence, appeal is allowed and the impugned order of

the trial Court is aside. The accused is convicted for the

:3: . ,

offence punishable under Section B8 of N.l.Ac:t and se:’i’:.¢nced

to pay Rs. 2 ,55.()(‘)()/A, out of which, Rs.l,5(),()0()/-

to the Complzainant anti Rs.5_,0()()/– shall be 1″()rt’.¢_i_f<'°L(iV_t():fheiSt:itelu

In default to pay the amount,

impI'is0nm_ent for a period <)1"ti3;"z=:¢ :n()m..hs'.'–

Bkp