IN THE HIGH COURT 0;? KARNATAKA
CIRCUIT BENCH AT DHARWAD
Btztedtisis the 19" Day affiebruwy, 2039
Before
1'Ir"IEHON'BLE MR JUSYYCE HLFLU&2=1B£».AG..g'4.4;{£.§§I5 »'
C'rum::' 'a£Petz£w"n 1133/zwaf
Betweeu: V '
S111 Saéashiva Rao, 70 yrs
R13 :4 87253, HALIII Stage , - 1 A' V'
801%. Road, Bangaiore 561} £175 _ ; 1 Fetitioner
(By Sri K A Ariga, A<iv.)__ 'V
And: '''' .
Nikhat Fatizcriia mam'
35 yrs, R/0 # c:~2,_.:=*3, {30\ri;._Qt2;;:€s;'s'*«--._b " '
Near Water Tank,"%{ishweslawa:7_Nag:~ir
Be§ga1zm~ £0
fyhmugh» 125;: 193; lwlder %'hr.:z__§;1;$band
A.b'du§ Respondent
{fly-.
‘ fI’£:tit§on is filed under $482, Cr.PC gaying to
3 V cguash thé”cvo:rt;)1ain%in cc: 45252904 before the JIVIFC, Beiguatn.
._ 5 ” , ma C::imin31Petition coming on far heming ibis day, the cam
_frzade._flie iififlewingi
W/,
ORBER
Petitioner has seught for quashing the compiaint bef{§§€::”‘
the }MFC, Belgaum in cc 46232004 on the bagishia pm’~g}ate_;¢¢1;%.p15in: _
in N€s.908f20(}3.
Respondent flied a compigint agai:b;;§§g».L:he”p§titi.{§n€r–
under 52.133 cf the Negotiable of me
cheque for insufiici§nt_ fi11j1ds, fin Kamataka
Bank Ltd. __:%n “tiff: compiaint filed,
While érdered for issuance sf
process. in this pctitien on various
grounds.
the fiéiizplaint as wail as the petificrn, it is seen,
prétiizizz-.[t’;3r A the chairman cf Kamataka Financial Sarvices
whic1§’ha€i igsuaééifiié cheque aiong with the Elxecutiva Director Raj aram
‘ » per the pmvisiens sf $.14} of the Negotiable Instruments
« ;¢§§t;,V pseaéans who are ix; chargfi of the afiaézs of tha company at the time
.« Eatrmmission cf the sfience weuid ‘be: liabic ané against Wham
‘ pmsecuticn coulé be Eaurzched. /,
‘>4′
This petitiener is said to be the Chairman of the company.
the cimumstances, it cannot be said at this stage that pretitioneg.¢.i$”fi:e}t* ~
responsible for the conduct of the business and aiso it ca:m(i€.__§)e.sai:ciL’
that he is not in charge of the business of the cattijiaity. ‘ that i%iéia;’ $1′
the mafier, thfiffi is no scope for interference in i.he paéseé ‘by’ the
leameé Magistrate in issuing process. I5eiiti}f>it._is dis.inésse5.