High Court Karnataka High Court

Sri Suhail Ahmed S/O Syed Khader vs Sri Mahaboob Pasha on 29 November, 2010

Karnataka High Court
Sri Suhail Ahmed S/O Syed Khader vs Sri Mahaboob Pasha on 29 November, 2010
Author: Huluvadi G.Ramesh
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

Dated this the 29" day of November, 2010

Before

THE HON'BLE MR JUSTICE HULUVADI    

Criminal Appeal
Between:

Sri Sahaii Ahmed, 28 yrs
S/0 Syed Khader

R/a # 24, 4"' Cross
Cuovindapura Main Road
Arabic Coilege Post
Bangalore

And:

Sri Mahaboob"Pasiia,  " 
S/o Abdu1_Wajeed, _Genei'al '1-"ra\'rels

 _R/d # 8,..%.i>ari<ei Mutt B--t1ii1d_i_ng
 Tani; Bound 3.-Road Majestic)
"gQpp_te _I§SRTC  Stand

Bangal.ore  " 

  (By SAri--..RasheedvC'}?ihan & Asstsx, Adv.)



971" /~ 2903 kg   ; 1

Respondent

_   A. , Appeal is filed under 3378(4) of the Code of Criminal Procedure

 .__p'rayiong to set aside the order of acquittal against the respondent and
A.  __eQn"v_ict and sentence the accused with which he has been charged in CC

  26930/2004 on 16.8.2008 by the XXIV Addl. CMM, Bangalore.



The Appeal coming on for Hearing this day, Court delivered the
following:

JUDGMENT

Appeal is by the complainant against the order of’acquittal”pas’s’ed’g

by the XXIV Addl. CMM, Bangalore in CC»+26.9y30/2004’on’; A

According to the complainant,_’accused’ had’ borroiiv:ed”‘a sum of’

Rs.50,000/~ on 30.11.2002 having agreed to repay the samebn 3.1.2003
and had also issued a cheque’dr.avJne._oii -Bank, Subhasnagar

Branch, Bangalore. .On._pre;§ent:aticn,._the”cheque in/as dishonoured for

insufficient funds. ‘l*}te- ..con1p’l’a.in”a–nt, after issuance of legal notice, due

to non payment,’ i”iledf’the’.comp.laint. Thereafter, the trial court After

4… Vholdinginquiry, i’dis–miVss_ed the complaint holding that the complainant

Vfailedwtog esftablish””th_e case against the accused beyond doubt relying

V upon Aimshiffia lanardihiaiia Bhat’s case (AIR 2008 scw 738).

per.S;li39 of the Negotiable instruments Act and also as per

ratio laid down in the case of Rangappa Vs Mohan – AIR 2010 SC

._I8S5e}, the initial presumption is in favour of the complainant that the

cheque was issued towards a legally enforceable debt and the negative
onus is on the accused to disprove. the same, not only hypifobiavble

explanation but proof of explanation also has to be offered;

The trial court although noted that btlth ittteilpartiegyare enga:_?gedpli.i1.VV

business, only on the ground that transaction aboV’e.Rsx…2:O_,Oll{}/-lhas to be V

made only through cheque:;._has ;rni’sconstrue_d andlldisrnissed the
complaint. So far as the mandate that rraln:sac_ti_o’11naboyte Rs.2.0,000/– has

to be made only thret:gh”_’chec;;ues§ is…conce’rne–d,_itjis only for income tax

purposes as such”, it ,canf1’ot–V.be

Accordingly, alliowed. Impugned order is set aside.

_..I.{eeping View thei1’atest___decision of the Apex Court noted above, the

“t_r_ia»1;’court.._shal«l.._dispose of the case in accordance with law,

expedit.i’ously.’ Parties are directed to appear before the trial court on

I5” Decetrgbléx, 0. Send back the records.

Sdf-*3;

Ifidcfe