High Court Karnataka High Court

The Karnataka Small Scale … vs Mr Anand @ H L Adishesha on 22 September, 2010

Karnataka High Court
The Karnataka Small Scale … vs Mr Anand @ H L Adishesha on 22 September, 2010
Author: Arali Nagaraj
I

IN THE HXGH COURT OF KARNATAKA AT BANGALORE
{DATED 'FHiS THE 22533 DAY OF SEVFEMBEER 

BEFORE
"THE H£)N'BLE MR.JUS'I'¥CE ARAL1 N1ég'€:{A1eAg1"F' 
CRIMINAL APPEAL  "  V

BETW SEN:

The Ka3'r1ataka Small Scale    '  

Irzdtlstrics Marketing Corporatién Lh_nit,ed"-- ¢_ 
(Government of KaI'Ii€i{€ll<fi. u3:u:1e3:."..faki:2g) ' '

Industrial Estate, Rajajgifiagmf  

Bangaiore - 560 044. " 'A  "       .V

{Rfipresenteii by its Mangagiag Dirsitctrjy)  ._  .. A?PELLAN'§'

(By sfi.R.Rag;e5}g, & sfi. a,x?;'BaL~;§ Re;1_d;$; Advs.}
Aim; " " 'V ' V' '

Mr. Ai3an'd@ }4I.'£{."-»_Aiiishesf'13.' '

Propx"ie'cr)r," M)' S .Sfi1§ya€i::i: '¥nri'11stries

RTK C0.=;d}:1_iex,VvLéi}a Lajapégthroy Road

Durgiguéi, 'Shimotga.   .. RESPONDENT

 "  _ (B;§§."Sr:;;-;%.1€.ARad¥'jé1' 'i{3i$h:1a, Adv.)

..    T'   Appeal is filed under Secfion 3'?8(4) Cr.P.C
prayizlg' --f t<3  set aside the, judgment ét.i25.1.08 in

C;--f§.NQ.:~§449]O4 on the file of the 20 ACMM and XXII Addl.
SCJ Bangalore and F'urt:her convict the raespondeni for the

 ofienbzzfy Pit}/S 138 and 142 of N.I.Act and direct the
'V "r<:spon€1e1:1t to pay Rs.23,22,{}6S/»~ {Rupees Twenty' Three
 Egakils Twang? Two Hundred and Sixty Five only) to the

" uappéilant with intsresta

This Appeal ceming on for hearing this day, the Ciourt
deliverfid the foliowingz

_____g"~v*-.,.~s...



2
JUDGMENT

The present appeal is by the complajneugt in

C.C.N0.ii-449/2084 on the file of the iearned XX

Bangaiore {hereinafter eeferreti as “Trial Court’

2. The appellant-c0m;31aina;,i€AA’Vha5s ¢_ Leis b

appeal the iegality and conectness t»heA.jue1§7C;:_e:1t ezn»£3r(}re¥.’erVV

dated 251.2008 passed in’ j.gc}’:;1:ite§:i’g the

accused therein (respen_;ient&V.E1e1;ei31)”-pf tfie”‘9fi”e:ice under

Section 138 ofthe Nsgofiame Age;

the jLt1:ig;e1eni. orgier of aequittai and also emtire
n1ate:’ia1A’f:;_1i;a§1 reconzis obtained from the Trial
Court .. L ‘ V . ‘ .

” ‘Stated in’ Bfief the case of the compiaiuant is as

_u’:1g:1,e’:: ” VV

Compiainant has been a Kanflataka
.V 4′ Government Lineiertakiing incorpomted
Imcier the Companies Act, 1956. The
accused has beer; the
Proprietor] Authorised Signatery 0:”

M] s.Sahyadri Industries anci
Mfgfishok Woofl Izxdustries, both of

…..r–/’

(D)

” 2 \~

11)

which with the

compiainanf. as small scaifi: units.

arc registsnad

T118 accused has been S1};{3}f)hi’j,?ii.’1’gVV:’

househoki articles to the crom§>ie§in_.a::§t’ . V’

Cflorporatiem

suppiy goeds to 3:16 :§:ii1})1i”;~}{é:é:,S

cemplajnant 7- Corfioifiijon

of ths goodé._§’§1zppiiei3′ &;*£§C”ti¥’&fiC:i
Wfiffi d£:fc:<:tivé""«.,Véa;r:gi tI3c;:¢f<§rC, § the
empiogifiag {if 1':-.'i§: Htgmplaiixéiizt –

Carporéxficfi same to the

acc1:scjr:i'.: "The ';1gi:::1sec_1}.%és. due to the

dean lziin:5:n"t' -~ C43 " 'iztzirévn. in a sum of
9 L _

V .gf;4.':23,2'2i;j05%3i15, Towmfis discharge of

s.'sx.j€i*«.vV__c1e!:}':, thlfi accused issued

N<:3.269928 dated :96:

VA ., Na)Ver;1E34:i’..”‘2GO3 for the said amount.

a chequc was pmsantad to the
” Bank.

..–“€:fldOI’S6n1fiI1t as “the account is closed”.

It came: hr: be bounced with

Thfireafier the complainant got issueci
statutory notice daicd 26.12.2003
through R.P.A.I}. and aim under
Certificate of Posting calling uptm the
accused to pay the amount under the
said cheque. The notices sent under
RPAD and under Csertzificam of Posting

bath mmrneé with pasta} Shara as

.._..§”‘*””*-“”x….

‘I’h,em, ac.cus.e7(i’ ” ‘1:’sve.d'”= tc,

4
“addressee left and closed”. Therefore,
the complainant filed his
Cemplaint. T ‘T

5’5. 011 app1’eciati0.:1 of the 013% evidenee_–*;$f ‘

efficial of the complainant —- Corporation, tiie” “L”i§§§;:ti r;Jei:rs _.af

Ex3.P1 to P32 and the oral evideziee of-mg;

the Trial Court, by its imp¥,1gne€i j.:_1dgneie1_2fand F

the accused of the offence under’VL4L$ee’é.9n {hevvfblegotiable
Instruments Act. There ffi::’e, .A has filed the

present appeal

“-1ea1_vf11ed”—-Co1inse1 for the appellant -~
complainant that the Trial Court committed

a serious enrei’ in Vacquittixig the accused on the ground that

the to establish the existence of legally

dérbt payable to him by the accused though

__ be drawn nnder Section 139 of N.I.Ac1:

V V _ agaiiist the aéeused to the effect that the cheque in question

:fWase_issi1eEi by the accused in faveur 0f the complainant

T. diecharge of existing legaiiy enforceable debt, and

‘ _therefore, the impugned judgment ané order desezves to be set

” aside and aCClISCC§ deserves to be convicted for the said offence.

fqm

.5

27. Per Contra, learned Counsei for the respcsnfient -~
acctusaci si:.rc:>ng1y ccantrsnds ihat the statutory noiiCc.”‘s»a;’d to

have been issucci by the Camplainant to the accg;§_£:~dvV’Vv:9a::3″i:=.:>t:

rttceived by the acctwsed, .inasmuch as, the notricefi said Vt<:fh:~aj€:€ V'

been sent throtlgh RPAD and also:-uficzicr. ' '

came to be returncci tn the with "

endorsement as “addrcssac IéI”E,_éiI;2_d c}osa{__:i”” and: fi~;éi*¥’:’foi”e, the’

coxnplainant had no cause of acfién, 1:0. file ?hevSaid’§comp1ah1t
against the accused. H€”4’fi”lfiI”Ehfi-*3 Ex.P2, the letter
issued by {ha acezised 1;)” goes to Show

that fhfi ac¢u.s§ed to the campiainant

and 011%’-, ‘<H)'3VtT"V méfiified by the compiajnant for

filing tlxépfesént accused as deposed by DWI

in his ;f”?i’.VI.Act, it stood mbutted by the accused

of the accused by the Trial Court does not

(:51! {of aIiy’.V’§:;;3;V€rferenc€ in this appeal.

8, T’-he Compiainant has averred. in $2116 compiaim; that

” ‘$i=”,a;:f.1’1 1:;a1*3* notice was sanii throtlgh RPAD and also under

‘ cértificate of posting, but €116 pasta} covers came to be remmaci

(fin 11.2094 with pcostal enéorsement as “aédressee left and

closed”. This being 30, it is crystal clear that said nomlce was

.;….S”3″‘-~/”–

6

net served upon the accused and therefore, the compiainant
éid not have cause of action to file his compiaint agéinsi the

aecuged.

9. The accused has stated in his evideriee,

clear terms that he had given mite >Aéig1:egi xéindb T. n

3130 some signed blank pape1:sf_ the ‘

Corproration and {me 01″ the eaf€ 1″~~che<}¥ies czaghej ¥fit=:;V'3de"'1:i:1is11se:*:1.:a;7éa”s costs.

Sd/-

Iudqe