High Court Karnataka High Court

Sri Damodar Acharya vs Sri Nagaraja Ramachandra Joshi on 24 March, 2008

Karnataka High Court
Sri Damodar Acharya vs Sri Nagaraja Ramachandra Joshi on 24 March, 2008
Author: Dr.K.Bhakthavatsala
II THE IIGE COURT 9!' lflklflflll H' IIIGILDRI2

nawzn rnxs THE 24" DAY or MARCH 2003, ' 

BEFORE
'I'1-.L"i3 ":«'.".k"{'BLE DR. WSTICE E-'..B"n:m""'1"'nn"?r'T5

BETWEEN
1 :%}'%1I I.-'fl"~'u"-50..-.r.."""LP'\ ;'--*.C'£*P.R'."}'%

sin RAMDA5, AGE _fiEOUT SQ YEARS 
EiEEUTI?E fiIREfiTfiR"TfiE CTf.* ' *T
WBRKIHG CHILDREN tcwci." ' ., _,.
MA mmmfi. Efiljflfii,-""?GS.'T'  .V 
xumnAPUnA,"unnp1a ' =.'<3._ 5

,1. 5f.;~.¥ =2 , 9.. EETITIONER
gay 3&1 vEmxAmEsfi"R HH§: w, Anv.}

gm-u-n-----uu.

1 sax masannua EAHAHHAEDEA aosaz
fihflflfi R:fl.aaB LaHn3%A
sauna VILLAGE} SIRSI

... RESPONDENT

_"_ THis, éfi1$iuAL PETITION IS FILED u/s. 432
cn.r;c;sv~$3n,nnvmcATE sun THE pmwxwzoumn pnnvxua
T%flflT_THI3. HQN'BLE counm MAY BE PLERSED To SET

V_AEIDE" was *GRflER. DT.E5.9.200T PASSED av THE 11

}?J_'1DL= ~~  ,- 311131 lbl I3.  E-JD... ZS|36a"ZUO'f AT

."VHfiHEKUREa% DIRECTING THE REGISTRATION OF THE cass

aaazgfiw THE PETXTIONER FQR THE eyygmcs Finis; 139

 WQF TEE m.1. An? Ann FURTHER BE PLEASED To uuAsH

'"THE;EhTIE£ ?RFCnEfiihG$ 1% THE SAIB CASE.

THIS CHI"Hf}fi'-3.L PETTTTITJE-i Ififlfiif-3E7} (TIN FCIR

VA"4;RDMIEEION, THEE BET, THE CDURT MHDE THE

F!fIiLLO|Is"IN|E'-:



QRDIH

The petiti0n$r--accused vu in.

c.c.x~m.2£m5xm07 an the file «of the 

.:-..' .......' .- ..., L....r:.._....- .L..'L.4 .. r-..... ..4.. .......,.___...: '.;..... V  '.'::......
a".J.I....l..D.J..,r .x.m M-m.I...u.n'.= -...u.J..n:»+ ~.;-vuq. L.- y.:.- _;».s.._ A ',.LU.I..

quaahing tha prmcaadings for the §fifafic§%finfia£a,f

Sactimn 138 of the Nhgatiayle infitrumgfifia §c§gu

E: . Learned cmiingea 1;' V. . ifha iséfif inn-a r
eaubmi 1: :5 that the  "  f:|. led a
private complaintf gafiéinfifiT»Wfiha praaant

  gaetitignez has

I PC .  2 ina   i..é£--'t 1:-ate aft: er t akifig

c:a:«rg'nia:'..-«=.1nc:a "'a:v:_i.VI:iV...3.*:ec':*:::-r't.i.ir1»g aworn atatemant of

 't.v3:1-a  tn-ea witnesses by warden

 haa held. that the complainant

.."---.';,_r:i:':!.a f.-aci £1.53 as Hfiainst the

II'

:3

,, I3'
A' rt
11:

I

in

I')

..¢"_£'__ _.._ __ __- __. P¢I._ _x.._' _._ *l|"If! ._.C
IZIWIIGE U. CLHI a'..iE'»'.3CJ..DI1 LOU U]:

  "fi:§1e._p_.4'Iii'n~5 1:-sv::.c1:.s»5-:1 has er3!c>t9titL":::v; t;»te¢:iv £:}fiV_2'IVe:2.V.£;:e 
Sectixzm I1. 38 -::f the 1é«i:4aa'g"g:>1:i_;'i:§.'}':'.-;V_1:$:':'  Act .
'Eh-a J28 f-ms.-an , 1 eanned        ..was not
juati.fiae::i inf    efiainat the

yxeaent ;Aati.t"i,~:;~ne'--r:» "'-ii}.:2r"----.,t11>:¢2  effence 1_1.-.<:1.e.::

fie-r.:tie.':am,' 133"er.«jf_ tiiqe' Eaéegfitiamié Intrumezent Fact.

 Iri"  df  t.11".L'E above circmnstancea,

I-  :t1x:'4*?i"~d-F; ?--.'=tCi" thé" '''' ' r:a6pu::ndant-coltlplainant is

 ._  that fc'J.I:" 'z?.£15.-1' r*"f;fr='.::1---e

" m» =" my

fi.~~ ':.I;v9a::11_a::i caunsal fur the Petitioner.

antiaz: Sactiua

LB

 and 500 of Im, the respoxldant has not

  ma::1e amt as. prima facie came. I-'st thier

juzicizuarva, I will nut dwell uptmn the merita of

thus was-a. Adm,:i.1:te«:1ly, the Trial Caurt has

1

\\_..--r"'



-:c::1nm.i'f:te-:1 err-ms in'ia=suing p:c-3-2:953 for the

cffencsns uncim" Eemtizan 138 caf the Negati§Lh:Li'e._V

Irmtruments Act thaugh it is 11-at the 

:3
:2!
$21.
P
r!'
I-
H
I-
M
(II
H1
-31
H
(II
'I:
Pl
r't'
|_I.
til
:3!

to q1.J.»&E£h the proceedings  .'

fr-mu 25.9.2007 till 9.1.E'0Q_.E.

E. In view  'Vfiafition
is partly allaawad  dated

25%.9.2c::o*:«'  c.=r;.m§~;2sk:§L6£'2»n%oi' on the file

:'o.'!"' +'1-'mm .T'H':'fi'|" r "#1"? 1"-'mi  : 1"}-us" n'F"F.nnnn 1171:-31:1»
---- -...--a-an .5-q  ,V u----or .. haul-:94'? Iw at was

Sa::1':ir.';'a'217' 13$  fi'u*gQtiaii1e Instruments Act
and the3:aubsaq;i®i:;t_ 'pét§'c4c:~aadings till 9.1.2005
is qua5..s=J_hed. '  v. 

 made <:1aa.r- that learned

5afia»:L aAns ahall apply his mind and pass

 'apyrcayr.-i'&:_ta c-rdars on the sworn statement of

.

5%

4|: an-II-I::.I-Ilr no-5.»: 1′..’t’I. dvvxcsnnaanam -4 -rs 3.:-o.r-1.:-us-.:-In-in;-ins.
|\.’F’&J. “ur”=’g*’|«I-I’hn’nlou’iflu-J-Join?-all-\J’ Halli-Q “Jun ‘In’vLl-V WU7W§” J-LL fi’l-F’!-V”r’Jq’I.rL1luI-W-IV

,-an ~

___””wif.:h iaw.

Sd/’-I

xrzpi -‘ ]’-udge