IN THE I-I£GI~I com': 0:? KARNATAKA AT aANGALoR§ DATED mxs ma 17*" NOVEMBER 2003 ._V " BEFOW % % um HON'BLE w:.3Us'I'1cE L]: _ BETWEEN: " %' Sn' Basavarq3uWI*i Sanoffiuchnhcgowda Resident afNo.34, Mvlymfl f Talnk _____ Came a§s:iA'%azm¢ mg; No.&'36, TEsia _ $.3z%la!Appealis$edu:§derSeafion37"8affiInCeée& set-.*la'ngtusaasiticMflaeo¢1iu'(fwad23.":'.m'7@sed rm Fm cm, ammo, h cc Vfg.;$;aiss3~2o£m7,mmcmmsmgmamnmsmgummedma % '4:.'vSecnTonl38ef%heN%%' mm zsAsz,viaeAmm~a-A. madewfoilewing: Q1 Appefiant has challenged dismissal ofthe oompmm Section 133 ofthc Ncgmabie Insmnnents Act (hezew ..j 1 "theAct"), fo1*l3isabsencebcfo1et3aet:ialo£_x.m..._ 2. Facts
relevant for the finis A’ n
Appellant is 1116 V
respondent is £13: accused. of Xuae,
2006 he an a sum ofRs.59,0(§1?4.fio to repay the
same wifilin two of despise idapse of
two mm rm. mm: circammms, inc had
issued payml of thc loan
were finds”. Appellant awed
a noticrfg of: notice thc anaadt due was not pmkl.
V. the his! coat: in was actian against the
made: Secficm :33 am: Act.
was posted for recording evidence, cmnpIaman1′
é ” in chief and the mater was adjourned’ m mazes? far ma
R 0:: me said am, cmmnaa – PW–i was mm: and
_ “E§nea–éfme the case was adjoumed to 14.6.2007. A copy oftlae atria shed
~ hasz>eenproducedatAmwxme-C, mitmeaxsammgnmcxwsa
wasfixedonl4.6.2fl07,itwasnotcaficdou&sa£day. Itwmadjoumedto
M,
19.6.2007 to 28.6.2007 and than to 9.7.2007; md, on :13 these days,
complainant was absent. Finally, it was postod £0 23.73137,
day, bocatiscofthcabsenceofflue
aeamea Magistrate felt that the eomplaiaaaa was
pmsocuee his complaint, am, by noadingma; ‘ ‘
to prove the guilt, dnsnaz’ ‘ssed the
respondent far me charge um Sec£ibn«..1×38 ovf’31§” .1 *
Act.
3. Aggrievea by the said raw. 1 have
heard me leamed % comsci for 113:
mm; is sham In me W -M. axe' dated 23.7.2937 mm' mg the
‘ _ $133;-af:hg_Act,”is’ and perverse?
A4′. ._ ofw leaned contact for rm apwfim act on
_ 39.5.2907 me cat: was posted on 14.6.2067, g was not canoe an
was cailed on 3.6.2007, which éate was not
fig xmowzeage ofthe cemzm or his colmael. It was am
‘:”VV.a¢i_,ir.%r1rnad to 23.5.2007 md to 9.7.2997; an! on an ma days, :1»
cmhinwtwaszhsmtashewasnotawueofmedacsmwhicdahmc
‘hp
cascawaaposted. But,zxnf<nt:numly,m23.7.2£}G7wcmq:lmamwas
oi
zbsentmdthecasewasdkmnissued. fnfl1ee'nemnsta.nces,hesub:fifl1at
theorderiswifiaompropetoppa:umhy£ofl1ea;3;)eHmtmdflwad'§ie.it£s
iliegal. J 'V
5. Scmtiny of a copy cf the order sheet
reveals the fact that though the mama was: edjo
not ed on final day. It appears math: ~_
called on 19.6.2067, the date,.-vyhich fie” ems
campsaimz or ms attvocate. in cum ta haw ‘mm
at twice to me new’ ‘ ‘ . But
instead, it to the eompiaiaant
to 3.6.2993 of the dates 1309: the
1: is because om: ran an: an
“aajmama am, am it appears the
¢0n3P1??i”‘W. ‘wa/5.’ It isz iemis eenaext flu: the omelet maul’ h
. e did the cm on 14.6.2907 3 per aw’. dated
m calm’ Hmpugaed is 3315531 and an
[T.”‘»-‘«4___V’But,itcai:e1;$ibesaidflaathehad’noit::ere’s¢top:etemecase, flnemelary
“:é:§ei3;§:;§_:@do1’de1″gil2egalasdéesa’\vestebeaetaa’de. Hem,immrer
V’ in the fi”nmafive md proceed ta pass the fokwimz
51,