.uuIu ur mmamm mun LUUKI Auegmxnmnm ms:-s count or KARNATAKA men COURT 0% KARNATAKA may COURT as KARNATAKA men COURT
IN THE HIGH CGQRT GE' KARNATAKA
mamas T318 03 THE 29 TH DAX'CW June §é5$7§£*t"_
333033 .w-_
was Hm«I"B:LE 19:52.. JUSTICE I%..§_'E"§VE.$LI3§
CRIMINAL azvxsxou PETITid§*N9;2i1:~¢E:$@fi3":
B . . %
1 511.: K. Jmmmnra. V .
sic: Lmrr: N£gBAYA;*Ifi"»PF.aB3iT_ '
Amp .a.noIJT"~§f> =
Mm
H %%%% M"">§ *;.%%%»%'&%-%~... PETITIONER
[By 5:1 ":Av:-11.3'. gxlymsan, .w'~.rs.]
AND :
'V . 3 a.._ i "" " 'V
'.Sf0'L£IE.K.R.K. agar
{_
" . ';$3sx3;1:--R3;rr::3Ii"'1~1!s. sum: am so
' 3;. s . man
3 . . RESPOHDENF
%=f % jfiy ski: SKKBESE SEETTY « ABVOCATE)
THIS CE3:..B.P FILE3 Ufa. 39'? R/iii' 401
PTLAYING TG SET ASIBE THE JU9(E*%'I.'
{}RI§BR DT. 27.9.2005 PASSED BY THE I
ADDL. DI3'I'. 5: S.J., D.I{., MANGALORE IN
C3RL.§t..NQ. 27932084 AND ORDER
BATE? '.' 3. S .2904 PASSED BY.' THE V ADEL-
?LQ£,i.x\CA.5:;[»k.M
IOURT OF KARNATAKA HIGH COURT AAGFV-_3KARNA'fAKA H36-l~l COURT OF XARNATAKA HKQH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
Jmwc., n.K., MANGALORE ,,f;N,
C.C.I'?C3.3085f2003.
T313 CRIHENAL nsvxszon PETITIQfiC@0fifiRG'O_C*
0:: ma BEARING THIS my, .-'>@'§-..;g' c;I:rt'rfj,
THE FOLLOWING:
0 I O 3-!
The pc:tititnner;'accu:;V§C::%i.V'yvCigfi fer
an rs-ffence "$38 of
the I€eg::.d:iable~_ :__A§:}tf...'v&:':V'{lrs§:.*einafter
referred t:_o_. sentenced
m undg;-go 39 days, he
is Zfii2:'e~:teciC""
* in compensation of
as.a,25,¢*':aa2*5 Eight Lakhs Twenty
the czacmplainant by an
.9": z_V'_nviction and sentence dated
fiéfizsad by the JIEFC-V, Kangalcre
% in c.s.;m. 3035 of 2003. The said order
1::t;::::xv.§u:ti¢3n and sentence is confirmed by
afudgment dated 27.G9.20G5 passed by the
Aztirziiticznal District: and sessions Judge,
B .K. , Hangaltara . 'K
WI' rwutwninlu-\ mm Luutu §.J3*._KAKNAIAKA HIGH COURT or KARNATAKA men COURT as KARNATAKA HIGH COURT or KARNATAKA HIGH COURT
2 . The petitioner herein
sum of R5 . 4,00, 00O/- on 20. 10 . ~
anathexr .-mm cf R3.3,25,003gT'w __DI1
fmm the ras;>ondent--cem;)lai'ha1éi:
ascimitted fact that'? r_§$§c§éfi&n£~
campl ainant is a 1i gs;-n5 " w _ egzdar.
Tmrards c1isn::ha.r:ge: ' "<i:t.w'_:_' ' the
petitioner 4--i§--_.sue:;A°{V' ' dated
03. 10 . 2w2:% "f}: .-as :§ f!.x2s, os'.)o/- {Rupees
swan fiousana) . The
3ig1'1at},i§;a_e" as at Ex.P1{a) is
not ¢§sp1'.i.'i:e=.;;_:i..Vv'v:'I'fAtin.3»'Véheque so issued was
;_vj""'p'res~;~:f1tesI ':0: éncasment. However, the same
i'~:g.§"_;.with Izzsankms' 5 andczrsmeent as
1?:-Qfifg.-ff'i::ient". The said endorsement
mxa as 324.322. As the cheque was new
VA by tha Banker, the respondent-
]V:::.z::r1H.t§p1a:.iz:,a.nt issuea a legal notice to the
faatitianmr as at Ex.P3. The same was served
2:32;: the petitioner-accused amrl the postal
.’OUi¢T OF KARNATAKA HIGH COURTAAQFOKARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HEGH COURT OF KARNATAKA HIGH COURT
acknowledgement <Ex.P43 is garoduced in
of the same. The signature on
hckmwledgemnt is as at O
3. It is an undiV£p_fated*~._’fact ‘ :15 O
petitionerlacczuaeci has H+V1:he
payment covered a
stipulated period. came to
be: filed ~V:..;i’:<§#:i'e'2*%i.Or'ac<:1zscsc1 and
the fiaiivicted for the
::z 1338 cat’ the
ram. – A O
A.}:I.’I’1.’;?JVb’f “”” “:.:’:’f the contention averted
écéfigilaint, the ccxrargalainant has
51$ Fiifil. The defence c3f
pe’t;.’:%,A{:i¢nerfa¢cu.se{1 was one cf denial of
O :._=%§1tire liability and his case was that
. ‘V:.V’jj”’V’§’1.e..§tc>::»k .3. loan caf Rs.4,E30.000.*’- only and he
;i:a.3 paid back a sum of Rs.3,25,E3£I){)/- and the
axmunt: cine was only R.s..’?’5,000f- and not
.\…ruau ur .wm..mM ruun Luuxl qr_:\AI<NAIA:\A mun LUUKI or KARNATAKA HIGH COURT or KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
E.s.?..25,Ca0O!-~ as claimed by the complai:m:r§r1:b_;'-V.vv
Tc: substantiata the said
examinacl himself as Eivht…
5. It is pertinem; t:<$'*._15;<:«t:.e "ti;;e '* V'
petiticzner-anzcusad <:t1ai.rn#&:I.._V't:;_ haT.ir-es'Q_VVAp'ia:.3;.c'i¥§1aa.ck
a5.3,25,aocx~ on 29;¢a;2afi1._ *ggwev¢§, tha
cheque issued _by is datad
63.16.2002 a sum of
na.3,25,Q§og5 §§ 2s:§s§2¢oi;V he would not
have for a. sum cf
aa.?,25,¢a¢x–%¢n*§3{1§}2oe2. That being so,
__the ',;;i';i:"zzi*.g.ar1t:i&:.':z:Vg V«':::s1' the learned ccnunsel for
I"gtiiev.i::a§iAté.§ner-accused that the he is due
$519 :nT§ s¢m at as.75,ooax» does to enure
V to at' petiticcner/accused.
The trial zzxzxurt aw walk as the 1″
‘ jA;;a§e1late Ccruzt have arrived at a conclusion
~’ t:.hat: the patiti-::ner!a:::mu.3e::i is: guilty cxf the
IOURT OF KARNATAKA HIGH C0URTA_OF-LKARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF XARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
offence yunishable under secticn 138 ef.fi§&O
HUI. Act.
‘.3′. 3.3 regarés tn the ;§Vez1?1.:~.:A’ea’:;1s~.’:’e=:¢,’i’Aj_
aounsal for the petiti¢nérOOsubm§tsO’tha£*O
there were regular
hestwqemz the the
reapmndent/cam1ainan§{,O%fi§ “%§§§ the money
lender, defaulted
to make Qa§m§§:fl$fi§ $§Ofii@aE 35 same dispute
arose: czfregular business
tra2Lsactivai:%% bet:é’:é}eii:””—-iésétitionerlaccused and
1_respafidentfcfimgiaifiant.
O 8′ . ‘~O'”1’@&_:v,’g’z1a.-4:1 azounael for the
O pe£i.f,f’;ionv:§’§f-.au;¢;’cused submits that the alleged
Wfg.firansaC:£un is af the year 1999, almost 10
VA havm $1 aps rad. Tha pati titanarfaccusad
“OOVi5O a businesg man and he has sustainad
-~*Vfina.n.¢:£.al 1:35.: in his business and at this
stage, if the petitionarlaacused is put
/5; i),xu~¢24.;:.U~———-
.uutu ur mmnmm rm.-an uuum qr~._:\AKNAIAKA u-mm COURT or KARNATAKA a-new COURT or KARNATAKA HIGH COURT or KARNATAKA HIGH COURT
bahind bars, not only himself but his
mwtbers will also be put to
and injury and thus states_,…..t_1;at
view be taken while inposincf s:é§nfiezice;”…”?I
feel that the santannéz-. v4″‘:é.._s
excessive and the same mq1i’i;é€.-as intexfeitence
in thaw present: ravifiiafi Hence,
the fallcwtvaing.
Rafi £1 :§?’eti A ” “.15 ‘ partly al lowed.
The G fiat ._ :3 f. of the peti ti oner
for they cf’fVa;1ceV’V-p£L:1ui’.-sizable under Section 138
canfinuad. The impugned
said cnffanca is sat asicrla
and the petitianerfaccuswci is
“~ 5i;j’««.__S-ayztentxvsafi ta pay fine cf R.s.B,C:I0,000/-
Eight Lakhs), in default, to suffer
for a periac: at six :06: Months. The
‘ fine amcnmt on racczvery shall be paid to this
Respmndent/Cevrmlainant as corwensation.
9L}i:.v»cu§_LL——
OURT OF KARNATAKA HIGH COURT V-KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA H16?! COURT OF KARNATAKA HIGH COURT
The fine anwount in depcssit
maid t0 the c:::mplainan.tfresp:>nd.e_;;_t;}’xi. C’
balance fine: amount
:».*ith.3′.n a pericd of Threaaé’ (OCH;
today and on suczh c1epc:5=i’?Ii’,I_V’%’the paid
to the Res.’5pc::::tcie~.nt/ A H
Kg: