High Court Karnataka High Court

Sri Jayaram Udupa vs Sri A G Arvinda @ Arvinda G Naik on 6 December, 2010

Karnataka High Court
Sri Jayaram Udupa vs Sri A G Arvinda @ Arvinda G Naik on 6 December, 2010
Author: Huluvadi G.Ramesh


1

{H mm map: «.2032? 012* KARNATAKA. arr BANG;%§§(2RE”
mmn TI-HS *1′!-E sh my 012* r:>E<::EnmEfi= A-

BE'i'WEfi'

smaawmmmwa .. <
310 sumanmavmznupa… M '
34YEARS,€3CC BUm£ss:_ V .
Rm mxmmtg Raga, G;A1E-DSHIIAGAR
AGRAHARA, sat-c.=;;1.__,1;z,:=:Q'.: sag;5R%.._ V
nmaamnaa A

.&PIPE££A1§"£'

1§ar_s§m%"31«.s;ie2%:&vi§;xs mmvaaaaam ADV.)

am: A, <._%AmrmnA'@,._5m;mr*nA ca Hm

" " «sic {'x€$Ff§Ig zmsgzza """" "
¢[€*.C)@i1'i§lEY3££)'1'9w,AGE mxen
»ccsr:s Hm

'¢s:;3,af:»"m, Xe?

n3:;:;*: ‘:;w13%sfiJ:j– ..
..RES1″OB§ER’1?’

:1.-=a,9sr”:.ws cmazmn’ as s mgxaa A3913, ADV’$..}

” _ 3% cam. EFILEI3 u£s.37a(4 cmnc mammm am

-….am.-“pk ms 0111322 BATE
. uA..I’.1_13L.8EmC21€S JI1DGeE,I FAST max coma: arr smaoeaa m

cmmm 39.239/as HY conga my swam
“-._jnamn:1s.9.2:m Faasm; BY ms Annnam: sneak, 11:

‘ c,e.zra.5:5o;%oL

£0.13. 08 P1’-§.%EB BY ‘ME

THIS CRIl%AL AFPEAL COSEEHG OR FOR
HEA%G TRIS BAY, WE CDURT DELIVERED WE

JUQGQEHT

Tm appeal ‘3 by the mmpiaigfint
ardm sf the Add}. amt, V$.a4gar izA1 {3C r;¢;.e-so;2c#d:%

datad 13.9.2006.

2. Amordzm to had

bur:-% 3. au;12.§f.__? :::cm.1p1a’max1t
ageem to Aim’; ‘gm or two mantlm

wxth’ 1×1:¥.m’ea’ A’ ‘ In spite of repaahad
demands, aka mt make gaymt mmaa,

2′ 1,6£},0€Z’fl[- drawn on Efijaya

ciurirg Ravembmr 1W9, On

gaze’ 3% was d.i§hnz19’med’ w1th’ an

imumcmt Funds’. ‘rm. Trial Ceurt,

” corxvactved’ tha aemmed far time ccfiisme

undm Smtian 138 offili, Act and sequenced

tn pay ¥ 1,6{),00O/- an mmpemation to the

aoznpzlaizmwithiusixmaantizsaxfifizrfher seaweed me
9%”

335′

WWCQWA

therefasmz, he was not liable ta pay

3

aufier SI for aim: month and to pay a fine of f

, the accused went up in
(3rLA.Ho.100/2006 before an smiam ” %
M sh.-W,
Caurt remrsacl the findiw ” L’

aside the Garcia’ of the by
the ocrmplfi-1% t. A’ ‘ ‘V .%

4. “”” cxmmel for the
VV ” firm. . Afnw the czlasure of
the wlflch was due tn the

. at Kaxkmia éuring tine mzd orf

ax1f;* it Q zztxnmxiaci that éunm :12 pwevux’ as

thus aocsuaaa Ind givm a blank chequc tn
. ‘4 t. Mistming the 55%, he has Emsuead
V’ mtfim $9 tmaccuaed.

5. Em.-;?3andP4de;:|5cm tfmttbweamkma

pamwrship f’n’m and the aamplaimnt and tm amused
‘EV

had btxainaaa trazxaactkom. Both must have in

the 33% b1.1si%. It is seen that the complainsazif

taksm blank sgnad chaqum from the

parmmship firm came tn be c:&ve2ti””‘?1:hv.” ,3″

due to heavy Ioaa. From this, A”

amused must have fisuagl a. <:heq.i_;1*¢'ii¢. jthc
It is not clear what is iv what fa the

amunt irnrmiggaéf In the

'no my "Gut of which, a sum of
? tn the ecamplainant and

within my manths, fiiling

8.1. for we mantha.

lacs. .3′ W’ 13;? the agl is aEa%§

Saizr”

RIDGE