Karnataka High Court
Sri C M Muni Raju vs Sri Lava Kumar on 27 August, 2009
3 €rl.R§ l39§fU§
v*ew of their gasd reiatiGa5h:§, tfie accus
.5"
(Y:
Q
apprsaahed the camplainaii fa: financiai a3sistance
of Rs.15,§G§--§Q to @§enT 3 pzovision store, ':fn@
c0m§iaina§t in gsoa faitfi paid tfig amouny by w$y OE
financial assistance ta the accused gm hfimaaitariénu
grounfia in tha mwnth of $ugu$tg'2G§;._w;fih"_an
agreement that the said ,am@u§t is EQIAEQ: ra§a:a.
within 2% manths with inteieét 2fi:'2%*p;m.7% As the
acaused did not :epayU:he'afidufit $3 agr@éd"upoa, thg
complainant insistad fe: refiaymené and thfi accusad
issued the aheqfia.dafi:fi'i5.;Eg2Q§fl1féz an amount of
Rs.15,oi:s»T:>'::::A.,:i.;md"f§&:ee"~.;~;'a1d ':'§»Leque was Eubmitted ta;
tha baEér'.fdr_ Qficasfififint, and it returneé with an
i
end0r3ementRVdatefi Q1:l2.2GGG and §~.G}.2QGE as for
"a;nsu£iiQiént f§nds-v The camplainant issued thé
'1nQ:iaer *Bu:}_the accused did mat comgly with the
demanfi; :§Eflg"the circumstaficea, the campiainant
.a;§z§5Qhéd"éhe trial Csurt andar Sestien 20$ C§.?.C.
'fcr,ihe ¢ffemC@ punighabig ander S€GtiG§ 138 of :he
" .§:<A:§:'.*--
The trial Sear: tack the cognizance ané iasued
ihe pracass. Gm appéarance Qf ihe accased, fiis piaa
was racarfiefi. Theraafter, tfie camgiaimant was
DC
4 Cri.RP l$§G/Q8
examined as P.W.1 and in his evidence got mayked the
dmcumenta Ex3.?i ta ?. ?h@ statamefit of tfie adfiused
was recorded under Section 313 Cr.?.C. He fiaévfiaken
the defence ei totai &§ni&i. The acCu3edVh§S-b@éfi
examined as D.%.1 anfi a witnegsi D,W}2,'v ;?§e
documeatg €33.81 :0 is have béen{aamit:¢a.im~:h '
evidence. The trial Ckxfiflf gm a§preci&ti§n»§f7 the.'
material an record gemvicfi%fiJ tag é¢Cfi%§fi EfGf the
Gffence punishabie §n§%r_§ec§§§fi Eé8 cf the Act and
ordered :5 undgrgo s;flpig.i&§%i$éfifi§$§ far 6 menths
and to pay' 3' §z§g g§%_R%-3«§§f~s@; in default ta
undexggygiméifi'ifigri2§mfiéfi%*fér 2 nmmths and aisc
o:de:ea\:§ gag {§§»§§m§§§sét:sn sf Rs.15,GQG~GG is
the c$mp1éifiamt.. Afigggievefi E3; the conyictien and
_V3@mtefi$@*the accused apgreashed tfia Sessicns Geuri
A*.in'=Cr;m£aal 'Appeal Ho.11§f2GQ6. ?he gaid a§peai
ai$G cafié ta hé dismissed an merits. figgrieveé by
the émmcgtrefit findings sf CGfiViCtiS§ and S@§t@§C€,
."xfh€_aCCU§é§ has aggraached thia Court in revisian.
"-£1 Z hava heard the iaarmed Caansel for the
'"»§@§itioner ax alae the laarned csunsel far the
«regpandent. yi:~
U!
K}
F":
*'-*\-I
%
§_...\
("J2
'm
C)
'M.
£1")
ax»
U1
The yoint that ariges for my csnaideratioa
PW:
U}
1:
ET?
flhether the cofivictian ef th
petitisner for the Off@DCé undep_
vi"
(2)
Sectien 138 sf the Act and _E
ff?'
W ..
sentence therean as ozderad by~~ E
trial Court and cQnfirmed""hyz th@ '
iowar agpeiiatg Caurt is iiflegai 3$&
pervarse? V 2 V "
6. it is the contentidg of thé,learnefi counsei
fa}: the petitioner :;}s'a.:; anwAV'é;z:m:.;:;::"?AV:;:' ;2_s.:";::,';'5::)a::--::'2::;v is;
in deposit. beféigr the. triai Court and that the
petitioher is :ea@y.:c gay the remaimiaq amcunt of
R3.2,5@Sm¥Q_amd :eq§ésfi2d is aet aside the aemtence
vVGf imgrisnnmefit by r$ducing the fine amouni.
'§er, c@g?:a, the iearned ceunsei f&r
W
:1'
('El
re3pGfiden:"f$m§pe:t$ tha Judgment and Qfdéf cf the
$GUftS,EéiGW.
_L E have acrutimized tha gfiterial giacéfi on
V HVE§dQKfi and aiaa the Sudgmeat afifi Order of the Qaurts
ibaiew. It is reievan: to note that the accused is a
farmer and was intanding ta agea 3 pravigian gtore,
fer which E9 somgfit financial aasistance of
04
Rs.15,G@GwQQ fgom the csmglainafit. in that_regaxd
ha has isauefi a cheque at £z.P1 afid when Ehéufihéque
wa3 mraaeated fer encashment, it ;eiurm@d'w§§h'a&a
¢
endorsememi sf insufficient fund$ a$T§éixEXé:P2Van&'
3, E:<:.E3§ is tize copy (3.3? the dggma;-mi"-:,s's§;4;aV:.::v:;y-
3
the csmpiainamt by regi§%@:ed,'pQéf, Ekgi
:.\J~; 9
pasta} receipt, Ex.?6 is t§e:afikn0fi:e§gém§fit s:q&ed
by the accused an§DT$x.§§ iiéQ %fiG' cer£i%icate of
posting. it is rele§§fifi_$§ $ofié €b§fi D.%s.1 amd 2
have b@en ega$}fiéd41ang Q&hé jfi@§fiméhf$ £23.31 to 5
have been Qdfigggégx§if§fié.%v§fi@n¢e. The perusal sf
their é?id$§$e %&§9§ Eat 3@§§al 3&3 maiariai ta
discar$f'fiie' ¢Q§téfi§éH§§f. tfie complaint and the
dacumeats", isd§Qefl4". }Rnyhow; the yetitioner has
_ agreefiV rta Rpay $s.2,5U@~Gfi and taking i§tG
cansideiétiég tha fact that he is raady and wiiiing
Ea gag-{ha fime amount, ha is net sericus as ragards
con§§ct:wn Ear :h@ offemce under Sectifin 238 mi tne
'" 'Act ii cénaerned. The material §l&ced on racard 13
7$ufficient to prove ihe offence aade: Section 338 of
'"th3 Act. It 13 Gfii" whe quegtian of Senténce tfiat
% has to ba modifieé. in the circumstances, I answer
ifie paiat partly 1% affirmative ané gartiy in
negative and prccaaé to pasg the feiiawingz @(:\
igl the
QRBER
The patition is allowed in part, affirming the
conviatisn sf the petitionerfaccused for the §ffeaC@
under Sectian E38 35 the Act. The sefitegééj cf
imprisonmeni orderefi by She Caurts béJQwf*§§ set
aside. Further, the petitionepféésased 1s_d:d$raé t9
pay astal amamnt gf Rs.16,GGG-Q3 as fifieVaad.¢fit,éf
the said firze amount, 1r--;:'i;.__s:;aV:_e._§;..;;;'"=pa:;d tzfs'
the respondentfcsmglainantgH_",%n "-amquht G;
R3.12,Ei:{}{}-~{>{E is in 5-e;;Qg:.: 5,a:r:G’:”‘ VU:1é-..game shajai be
paid tx2″thé éatfcowfilainant and hm: daductefi
from tke ‘amafififm bf zgémpénsaticn payable. Thg
patiti0§erFaCcused fi§,firdered €33 pay fflma remaiming
_Vamoup§& 3f R$Q3,EQG~Q0 and. on depositT of the said
aIjfiC>;:;r:’t, A. fisz;’2v,5€3€}-{3€3 3ha’:3.. be paw ‘{:::2 the
résgénfiéfiifccfigiainani and the rest of Rs.1,§§8–3§
ghail, bg’-Qfadiied t0 the staté, in fiefauit af
‘”,fi&§o3itv.df Rs.3,5QG–GG, the getitiangrfaacuged :3
” éfifiazgfi ta undergc gimpie imgrisammemt far a §e:i0d
V”v_0f fine month.
Sd/-
JUDGE
K5m*