Sri €:.:Re(_;"-E);§'r'a:tx9; ¥<I:r,i_$h_if.:a)
IE Tfifl I-IIGH CQURT OF KARHATAEQA AT SAHGALQRE
DATED THIS THE 22*" DAY 0? AEEGUST, 2098
BEFORE-
THE HON'BLE« MR.-JUSTECE SUBHSESH BABE
CRIMINAL Rmlsxczx PETITIGN NQ.10Ei5} :200?... ' , --:
BETWEEN:
Sri ifievaraju,
Proprietor,
M! S.Sz'i Lakshmi Casiings,
I"~I<:-.f3C:/'3, Eshwara Cc-mpiex,
151 Grass, 5'31 Block, 3"' P11a.s¢:*.,
BSK 3"' Stage, near
Theatre, Ba;t1ga1orc~85. *
PETITEONER
{By K. N arish, &v--..€'s:%3téL}.
_é.5§..Q1
M} S.G.!42.D€ve1«;1pers, *
No.14?-5--143, 15' FEQGT,
t'3(R=P1a:za, i3,_'§ff_3uR'ea:i, . _
Basavanagi1}_idi, V
B:.afiga;0mj'36Q'.L§Gé, .....
(reprer,st::,:r,1;e::1 by its' A' '
fvianaagiiig P:41'in_t£I',. .V V "
. i€ESf3QNDE3?€'1'
V (By S:ti.N.i\LRajurs., Eiiiziz)
_ T1iis {$31.39 is Lfilcd u/$31-:;;*?g:} R/W 401 of r;::,p.«:::' praying
to_ 'set Vasidsz the jutigeszment anfi order passed an 6.37.2006,
é:~..:";fmti<:x§: Ad:i1;AA»V
Magistzate. Bangalore. confirmed in Cr1.£;;bi»:$;--1;.?s1?
16.73309? on the file ef the Fast '
2. Rssgaonxzient compléfilant a:1 o:i1er fer
supply of £11311 Casting 1:0 the in termg of
EXP8 d_ate€3.fl?.' o'§'" saiC1 Work Order, the
enfire: suyp}yVV"xi2%§.s-- days from the date of the
artist ant} ?"f.,§?s.'%rer day payabic for the delayed
Sniiijéplgff the 'is not made in time, the secmtity
ch§§q1;&"gi§§cn'E:4y' Vt}i%:..1§t:1;itio11er wouid he encashed,
3; findgr Work 91115: the ccmplaizaant was is pay 50%
Aadvaiicafamcunt. It is stated that, '.7S,0O0,!'- was paid as
gégahxst the Said aclvance. peéiiioner had issued a
by Way of 3,15-zzurity which wguld be encashabi-:2 in the
Ae:s._ri£:';1t of mm supply sf materials in time. Since the geiitioner did
S not make supply wiizhin 1? days, ezompiaitlazat pmsented the
chtsqutz fax" encashment. It was rcturnad 11-}? the Bank with
enfiorsament "ixxsuflicient fund" on 11.5.2904. Thereafter at the
cx.J_
..3,.
request of the pefitionar accused, the cheque was 3333111
psmsented on 9.6.2904 and the: same wag again m1:u:rned.;"f»:1r
"izlsuificient fund". Thereafter, the complaint vms filed. ' "
42 One (2.R.G0pa?.akrishna was examined as '-léw T'
produced E:-:s.P1 ta P13. The prstiticner g:5fAA}1ii2:as-_:.*;3f
DW} and 33.39 pmduced Exs.D1 t-:2: 1319. '!;};11f: Ca:»,¥I;v;-z_.".t'z~3.4,11:<§.
Lowar Appefiatfl Court concun'--3nfly'--v.Vl i€3d that, "111cV'vpffi:1$é:é is
proved.
5, Learneezi calms-:3} fer' flit: §::i§iii0z;érV"»31iL1mittsd that,
campiajnt itself is net as?'-.3118 "cs;-heque is given
iiowards s€c1i;°it}r_ 9.;I:;{fi'--'V3§?;;§:=i';'vQfigiéilfuréeablfi. In thi$ zegald, be
relied on the and submittz-:1 that,
in the 'i3I0;*i<'. 'V Q.1'<:¥€"i4_, 1'?'.:{1ays supply was is be made.
H'§;s§§§%e§Ver; {§i'~r1:Ia}?; couid be Emried. In this regard,
he D4 and D5 anfi submitted that, there
_j3.&%:s.9. a ch£?§1g6V_ suggested by the camplamant and an
es;-f this?' Ebert: was a deiay in making supply, as $"E.lCh,
44j".fl;}€. of enforcing the cheque does not arias. patticxxmly
. ----a'{;«2f;§."s5'V_'ii}f secuzity, it cannot become a debt and it is uncertain
' L j
6. Lsazneé counsel for the respondent submitted that,
Ex.P8 is not Eu dis;:>u’z.e. in terms ef Ex.F’8, Rs.?’5,GOOj ~ was paid
as an advance to the accused and in turn accused had given 23.
..4,..
cheque as a sacuxitjg. Furtlzsr submitted that, within 17 days the
supply was made. No supply was mafia in time, I1-:31′ the
complainant suggzésied any change
referrtad £9 31: Exs.D’.’25. D3, D4 afld DE”)
suggesteé by the complainant near there is any 3
in design. The de’5~ _ig:;
are net thy: d»:*$ig*n..’eit’1:I:f
before the Court to Show that the c0m};§iéiii§.§:at_ had-i’s1 1_§gg§sfiédVV
change in design. Peiifiouer has not p1*<3'<.?i:=r__i thebV_:Aa'i11e'; ;¥{ci" V
referrszé to the lsgal netice dated '1vL3'I'?',2()O4;~- .D£:$§ite".b9fW'1he
senrice of legai notice, no I'€}}j§4' is gixtsii. '£31-51*; was $a"c:h;€é2.t::gz5; in
design or accused was not Iiaiéifi to' t1_1;§'—s§;};r;{§"u;1t, he cmzld
not have kept quit €V£I}:éfiET "z.2::¥tie:e.
‘7 . between the pzaxtias,
them was a ‘~:€”3:iT–~§r0n Casting by the accused
tea the’ Cr;-mp;_£su.i:za¥1t’-.::f_itLb.i”;1 . it is also mat in dispute that.
R_s’;?§§OO’»3g of acivan-::s t0 the. accused. T213
9.-;:<§;1s€é 1§.aL1 isgéuéxi E3; —.r_;heq12e by way of secrlszrity. No doubt, the
:"V"L._§;§:c11:i1..j§f Véfifome uniesg accused btiiflellliifi liabl-3. In
gage, fl'1e was 1101:. made and accussd had recaived
b},?..3x.7a:;;r czf advance. If that is. $0. accuaed became Iiahkt
fixfi adtzzazxce ameunt. Accused has not pmmizci 1:115
' ~._kACl1é:;r:§;g§é"ef9¥€3igI1 3101" has proved flilat hf: haazi mack: :'-;u}3p§y in 17
The dcscuments produced at E:-:s.D2 to D5 are neat either
aédmsseci to the compiainant nor $31:-:re is any' matrzrial ':0 Show
that 1:136 cemplainant had scsughii for chgmge 0f dmignt If there is
-5-
delay can the part of the accused himself ta suppiy the matszarial,
he became liablfi to {gay Rs.?5,f}{)€)/ –, which he had received and
for which he had issued the cheque. It is mm the amount
become uncertain. The: amount bsceme certain in v*i«:*:§;*.r ”
supply not made in time. in ‘ixiew of this evidence, T’
any error in the judgements of ‘Elm {3{)1I.1x’t;ib’V§A.=Aia::’-‘;’n7’ ,«
have concuzrenfly found that, the: efiefgce ”
Section 138 of the Negotiable l:1s%3’1.11nc§1 i:3b Act is–. S
8. At this stage, leaxneti:Co_un:§é’i’f:§;~jyggfitionfif éizbmits
that, the trial Court: has impeged I,20,0G{)} ~
The same may be
9. Leafned ‘c:o11:i5é;’f;..}4for_£i<3.§:M'"rgsfpondent theugh se1'i0us1}*
objected. submifiefiééhhafg afé3§asi.'LRs. 1.06.001)!» be ordered.
' –.1G."vC$ézzs:Lric'£'i11g botiiiilfze submissions. the sentgnce of the
tzial T. in so far as the mmpensafion is
' Vv*g:<3Vncerzie:1 The_séfitcfice of the trial {Smut is modified,' instead cf
Rs. }.2f}%{§G{)} ~, it is made as R's.1,0-5.000/–. Out of Which,
5 I:bv:: ~ is entitéed to mceive R$.1,(){},@00/~ and
/ ~ towards 512$ 1:0 be CI'€dit*3d in the accemlt 01? State, In
V"-..d»:f:'e:111t, the accused to undergo sentsnce (pf 'CWO mcazzths simple
L' sgjgmsonmsnt.
The accused is peimiited, £9 drspesit thc fi,1:3.€: amount after
dedzzcting the ameunt already ziepszasited.
Accorvdingiy, this revisian stands dispssed Qf.
mp; —