High Court Karnataka High Court

Vijaya Kumar vs M/S Saphalya Credit Co-Operative … on 24 June, 2008

Karnataka High Court
Vijaya Kumar vs M/S Saphalya Credit Co-Operative … on 24 June, 2008
Author: A.S.Pachhapure


wuwwaww mama

‘ ‘ [BY$rR§£SiI_f;L!3f€’§§§&?F’A, ADV{)<3£i"I*E}

W»~..wmmmww«. ¢"'31&W#i:W wsmwwma A'w?«",__:%mMNMEé%%Mfi Mméw a;;m§m" Q? mmmfim HQGH GQUR? Q9? EMRNKFAKA MEG!'-i CQUW Q? mwmmm Wiflfl QOURY

m 'rim HIGH comm' OF KARRATAKA 2:1' BANGALQRE
, mrzzfi ms mm 24% my a? mum % u
swam

Tm. F€<3§"ELE I&l@!.J§JSITaCE:-.fi&;;7&§.*E*.'!;Ci'I–fl;fiIf5i}_1?éiE' V

cm»mA§…___g__Ev:$zo:w mimgzg 17?

EETW E3;

°’%.?IJfiYAKE.;Il.Efi.R
$;£fI~SRI.J0£§€, — _ ;

naE:wvEA12s,?;--A    .  .
   
'£}I.S»00R,,    -     .
 3RE-5§Q.fifla >      pmrrrxonm

[av ms;§3;§@§§;§U gmvmmizsj

31%:

---u-..........._....

Mia $A?*a.AL?A%%:REnri'

V – .§:,*G%-{%§P*§;§.a:’§.’§’E¥;?E $£$i¢Z*J£E1£*{LTB.
magic, 3:} §+E:a$r mm,
‘-Vfimwaam, gm-‘>jH.a.sE

£ssgmaL:3R§f_~ .5m 985 RESPQHDEHT

un-

_ V flfinmiml Emrision Pnititiem is filed under Section

‘ ‘e:§”Cr.PCu to ant asida thsz ordazr dabad 8.11.05 pamed

am gm A.m.5.:e1., amalgam in c,c.:ao.2o454/94 and

awe? damd §;5.3.2%5 passed by the FTC-VB; $’:.J.,
_ jflawaimm in £2-LA.I€o.3.46$!$5,

umw W? %m%§M£i(%”fiKfi WSW EGUW” £”3§’..fKfi.§%fi%fia¥”.MW. Wiflw cam? W5 %&%NA”%”&Kfia Mam zzmsm” 0? W.flNA’§”A§(A MGM QQQJRY 0%’ KARMMMMA Hkfifl QQMRE

‘ffifi (3.:-imwl Resfaiuan Pctitiam mining $11, fur
ammm rm day, the Caurt mafia the-2 fc:}bw2’ng:_-4-», L

03933

Tfiz petifiwmar has ‘
3-antenna far {Em afianw u

N%$§;§a.bEa -gngtrumnm a

Meflpalfian C.«C’.VHo;’20454fO4
and mrzfixmad Sm Fast Track

Comma: 2; ” ‘

25 ifér’ “igzauwa emf this petfision

” is the snnmjréairzfit befinm the

is a cradfi as-xaparatixne swiety and the

kreirz ia the mmber cf the aeaui’

V”‘;§3if:4′.V.amcu.sed §’.90I”‘1’€3’$’2″6£i 9: man at’ Rs..2§,C300;- en
4k %m.’%.:a,2m2 mm the mpg:-xdem. bereixz and as the
was mt ma, the mfice – Ex.P2 was ‘manned.

m-paidg , the amsafi gave: a chaqua — E3135 130:”

51

WEQM QOHW”

u.-u ‘>~II’0Nfl’$ nwuwnvlsm max-wrvomrrm,

rs ‘w:m.V”mwm§WM%@m%M WEWW mwwm W?’ mwwmwfim ¥”¥§GE% COMM’ Q? mmamm MWH CQUR? WW %fl4m%M£”&ii%*’i?l.=s’¥%:..

an amwzt of Rs,.32,’?88[«- ictmkemiw ef the :i:::1tm’mt ‘«::~f the

lean t af R:s.25,£3®j- as on the flame cf

sf 3% cézamuuex-. The: saint}. chwue – Eixfifi was

the samfify far ezncsmhmmt and jg}

exnflnrsawt of ir1sumci¢nt_fi;;1ds’A’it:%”‘tha3

aa<::s.medu It is th noting ….

32.93 awe: pmzal the
mxaad the t
zwr mpme . “?hé.: produced the
pasta}; F11 arld pxastal
P13. As the petitionm”

appmachfi the nah} court with a
mam 2m {.’ix:P,C. ma aurm’ the tna1,’

wmmirzed PW»-I and get marl-med flu

:34: E-m.P1 to P14. an appreciation er the
. amid, time trial mu:-it mnvictatl the petiiixcmar
afifim 1;:-mus’ hams unéfi 8$C’fi3€Jr« ‘ rt: 136» cf Iiagotiabia

fiat azfi ordered to pay the fine of

Rs..%%,$@’i}f- and in default is undmga simple

MHCEHCOUW

Q? KAR

umun vr” nmnnwmxmmm Wwww nwwwi W€”‘._%fl%W,%§&%fl& WEWM CWUWW W?’ flfifimflgfififi

fag” thme mcnthfi. Gut. 91° the fine:

an amuuni af Ra..32,’.?”’88f- wax zzsrdaraci to be

aoceiaty as wawrmtinn xguficz mtinn 35.?

peiamwmx apprcachaci the

Cr1.§..fia,l468jQ5 and the kl ¢n f%

nwzéts a:r1::i a W of
smanewy ‘the amused’ camzrt in flu?

“~ the pa-rinamm though
pmgm gar was regecma, Ihaw heard the

V ‘fig to mtg that the petitéaszmm’ hsrein Le.

tha 1312′ 1. mug’: has not wed the

‘ ‘:)§éx,. ‘E”n gamma tm lam liabfiity, £1735: csomplamant
:’f{.§a; PW-«1 who 73 the zmw afiw of the
am. 31:25 GPA hoidesr. fie statefi in ms evflenec

‘”‘ abau%: ‘mtg amtmefi being a fimbar at S1.Hc:.250’3” and

.2 mwwm u&m”e.nv~’m

»« wwwmm ymmmafimfimmfia wwwm Lawwflfi Mk’ ummwmmma Wfififiwfi amam’ Q? mmmmm Hfififl fiflim? Q? §”§§€§H QWWE?

hmrirzg bagrfiwed 5: Evan af Rs.25,fl$i3{- an 31.1§§;’2002

wizfi irwemt at 22% yea. It in harm’ that the

not raugaay the loan as wfl up-an by

the lean was raa-«called by the

§3A~.2%:.’J*§ mlm upezi t}:aV.T’a=;-cua&djv_’ ‘rz>

mm amamz; ams.32;rsa;~ an thexn
axfi W85 aim £3 mt
msmras fig ta the bank.

Iiimyim :1-lg mt re-pay the lean,
ting stfihsque – Ex.1′-“5 drawn an
Caxmra mm to be rammed

crf imlfisenz funds. The

pmduwd E«x.?1 – gen-amral poww <21'

Exfz — ban rwcafl nefim. Ex.P3

f%?§V%%t 3fii1fi amami reaeaivaad the matim – E:=.P'2 and
ahilfiua $552135» by the accused finer an awunt
;§"3%£ – drawn at: Carma Bafl at Banfire. R5512'
V yrmentafimn a§ fim mid chsque-.2, EELP5 is the
emarsaavgreant givusa by fig hank which zwk the: mm:-n l

uum U?" uwmwmfimnfi WWW Mwmm §§;;ZW*.,émMéM£%"fi"&%& Wfifiw cam"? Q3}? i€€$%%M7#'W£%.§€& §"%%@§*§ fi@i§fi"§" Q'? mwmmm §'%%€%'w% fififlififi? Q? Kfl£RE%%A'¥'&%& Mififi mmm

at' me Ghéfiufi with the mdamamnt that am

exceaéa 'itéze m&1h Ex;..P"3" in tlrm

the %flfi§*£ ratéunw the clmue fax

232% $5 t.%m zmtixze isauad, by T

the mam eemfimm, E3m.1?2i{_§I_§ am% P;11

tS 33:31" havifi mm the and
Exams am P13 arc which
rev-ea} am sézgmmre the fact
that: that (rare to reply
arfi hmx, So also, the

aocwfl _fi1';:3. .FW- 1,.

I33 Ajaf’ an, record, the huh} caurt

arfi tlleza aaruii’ <:=a=mImt1′ ‘ n was
apps-ai. Than am mmtanent fim@’
V VV _ azfi me géfitiigénw ma mt mafia mu: any gush mcunda to

6?’ “§”a.].-dm inta cc::z”:3i£iamfiZa-:1 tins mamiai planed. an

Vmmrm I am af {E3 apinian Elm: the pefiti:mm’ has net

~=é§ia=%MA’E&%& Wfifi mm?

mm a mm m mm–wmvam ~wv”‘s&

kamim-Wfl=$ mwwwm W~.W«amumamw.m mmam zmwwau KN” wrwmmfimm macaw (mum 05 mmrmmm Wfiew Qmm’? $3?

mafia am ma}? such groumis Em this reviainrx

t}1mfi:er=:§<,,t}m revisian pefitisn "E ae–ma of

liabla %$ ht: dismimad,

'?.. €21 the 'V

F'$'t*§.'§'§.::21'1 Es m
pay firm amraum. at' arm manth fiwom
1-Jae tiafia sf urxdergu the