High Court Karnataka High Court

Sri B Subramanyam vs Sri Joseph Rego on 16 June, 2008

Karnataka High Court
Sri B Subramanyam vs Sri Joseph Rego on 16 June, 2008
Author: A.S.Pachhapure


I-.”fi;.D €’u’,~¥T” %
AGESMPLJGE

EGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNNAKA HIGH COURT OF KAHVATAKA HIGH C

RI Tffi I’fiCi»I-i COURT 0? KAm’lhTAKA AT B-ANGALCDRE

DA’TEB Tms TIE

15m my :31? JUKE, _k

BEFQRE

TEE H*C3H’BLE 1%. JU
QB 5:13:33 $4..’
E

snz. B. SIJBRAMMNAM
SJOEHASKAR
man 42 YEARS

R} as mmmm
mwsmm 3s’rA’mOO
mwam, BEJAI;_PC§$fI’

S’I’I£’.E p§.S.PAB% AV ”

gm’ SR1 ;

E;

sm. swam Ema ”

” …..


 

R;-A  mug

 A    O 

nan-a--ma

 RESPOHDENT

31=’%.;{_: If’.I.’EIARARA’1I{ mmmv, AIZW]

§’E*fiS CRL.R.P FILEB U! $.39?’ RIW 401 CR.P’.C BY

{.’.I€5UR”§’, MAHGAIABRE AND

mm-mam mam mmmrmz mama ‘r1-var
H{}E”-BLE ocxmtr MAY
asms ‘rm Jummrrr Arm
A c.c.m..25491o1 or: THE m1; 012* ‘rm. JMFC-IV

BE I-“I..EA$EIJ TC} SET
CJRDER DT.19.03.{?H~ 31

THE JUBGNEETAKD

HIGH COURT OF KARNATAKA HIGI-l AC0!:JRT OF KARNATAKA HIGH COURT OF KARNATAKA I-HGH COURT OF KARNATAKA H£GH COUR}’ OF KARNATAKA HIGH

G%E-E £I3T.04.0′?.€Jé EH CRLA.-NG.111l€H QR TIE
FEE K}? THE EADDL. S..J., 94sKI§ MANGALORE.

“§;’I-£8 CRL.R.P. cmmza (311 FOR

THIS my, ‘mm comm’ MADE THE FOLLG92fi’*€«G;e…_j: _

3% has

semtanm far the ofimme 138
of Ngafiable in the appml

befcrra the Swaitzajm V” ‘O O’

se cf th: petitim
axwéwa.

the c:m1p1amt’ b&re the”I!na1′

against the petititmar far the:
under Sactinn 133 of Hegotiabh

an the: alfliion that the peetitianumr

k had zoan sf Ra..29,mo/- and um he gave a
. ‘ drawn in favour at’ Xfiiaya Bank towards the
‘ {if the debt and on the preaamatzion af the

saidcimumitwas returnedbytheBank for insuficieant
fi1r1daaM1atm’therasponde.z1t’3suecianotié\

dmwfifig money and as the petifianm did not z’e–pay
tha amoznnt within the time pma-shed and

rmpsmdent filed the oowlaint befom

PW-1 am a «mum as PW-2 saga gas:

mums W-2 and got E%xsA.I:$+1%%’m D-4.
Aprmerziatim the trial Court
cmmemd punishable
undm Act and
the reapondent: as
gm simple imprkonnmtzt for

one the cx3nv1ctx:’ ‘ n, the peti1:1oner’

*:’–;:;—-«’::he S:-anions. Court in Criminal

kApp¢§;%§aA::k2:; the appeal came m be aismima

an mm and crdcr dated 04.07.2006.

.=- ‘ the mnviztrion and cnofizmation, the

‘ apmaomc: thia Conn; under this Ravision

u…-.. uvwni -..u– nnmvnannn l11\:I”E yvynl Ur NAKNAEAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH

Zihaveheardthnlmrnedcuautmaifirthe

HIGH COUR? OF KARNATAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURY OF KARNATAKA HIGH COURT OF KARNATAKA HIGH

3″ ‘I’he pm’1.|na1aftheevid&ladh§’.__t11a
rwpezafient reveals that the petitbncx

amzznt air’ %.29,0G9f’* as Ivan
cmmzm, fie claims that on
Rs..2%§JBfif- E5 the O J
imuexi rm. cheque damd 0s,éO§.k2oo%: or” H

Vfijaya Bank mmda It is
t an 16. aubxnitted
the chmtm pmduced at
2:121. aé-£ tide choque, the Bank
mmo Ex.P-2 smfing
that auficiem. funds in his
an 65.11.2601, the mapontient

H % ofwhich has hem produced at
ifhxe pefitiznm did not re-pay the ammmt,
came to be filed. as muuld be man from u
‘t.¥:*»2z=,4’d:ei”:i$:ram putwfozth by the petmnner in has mam’ as
O :@::w”-‘: and thsa evidmee of DW-2. It is cam that while

O’ paizitizxm was whiz IJW-£7 as 9. onntramsor there was

amzaatrucfionefaahedinthepanpawafthe
reamadent§..:a,,the::omp1am1tandi::1thnE

nun Luum Ur MKNAIAM HIGH yuan: 03- KAKNAIAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH <

pmoduefi Ex.D-I am 13-2 the bik fiming to the
eammmiiwn. In his evidm, he atams

nave: rahexfi any Loan fium the camp

pm-usak 0% ev:'d& of PW:–1 2
anytmg* tn dhcard the f
w§tn22sa'..If1J'1e p-=.-dream %

he mm mat have mum
Apart fium this, the notice.

swept é-m1:’v.a¢§” or name by the
stating that
he axmunt of loan. He
Ra.25,G0Of– in the
mmh and at that time, the

the blazak cheque. If it is so,
petitioner to embzssh the ram aw

intmmated vwsian there ‘3 an matnrmd’ an

afit his mmention. The trial Cczurt and the
% ” fi:.§p&§ate Caurt. hm mm: into eansideatattiun the
h Ed by bath tk puma’ and arnved’ at an find1ng’

hnlding that the cheque was isaued towards m-payment

csfthe}nanIdnnntfindanysunhg~om:dput–£c:rthhy