Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 5, Cited by 1]

Karnataka High Court

B K Prabhushankar vs Deepak G Ankolekar on 29 October, 2013

Author: H.S.Kempanna

Bench: H.S. Kempanna

                                  1


IN THE HIGH COURT OF KARNATAKA AT BANGALORE

     DATED THIS THE 29TH DAY OF OCTOBER, 2013

                             B E F OR E
         THE HON'BLE MR JUSTICE H.S. KEMPANNA

         Criminal Revision Petition No. 295 of 2013

BETWEEN:

B.K. Prabhushankar,
S/o B.S. Kalleshwarappa,
R/o Durga Nivas, 4th Cross,
2nd Stage, Vinobanagar,
Shimoga 577 201
                                      ....Petitioner

(By Sri B.S. Prasad, Adv.)

A N D:

Deepak G. Ankolekar
S/o Gopal Ankolekar
Aged about 32 years,
Owner of Kiran Suprai,
Arecanut Merchant,
No.19, APMC Yard,
Market Road,
Sagar 577 041.
                                      ...Respondent

(By Sri Prithvi Wodeyar, Adv. )

      This Criminal Revision Petition is filed under Section 397
read with Section 401 of Cr.P.C. praying to set aside the
judgment dated 8.02.2013 passed by the Presiding Officer,
FTC, Sagar in Crl. A.No. 109/2011 and also the judgment and
order dated 20.07.2011 passed by the Sr. Civil Judge and
JMFC, Sagar in C.C. No. 72/2010.
                              2




     This petition coming on for admission, this day, the
Court made the following:


                            ORDER

The petitioner is before this Court challenging the judgment and order dated 8.02.2013 passed in Crl. A.No. 109/2011 by the Presiding Officer, FTC, Sagar confirming the judgment and order of conviction and sentence passed in C.C. No. 72/2010 by the Sr. Civil Judge and JMFC, Sagar convicting the petitioner for the offence under Section 138 of the Negotiable Instruments Act, 1881 and sentencing him to pay a fine of Rs.1,50,000/- in default to undergo S.I. for a period of two years.

2. Learned Counsel for the petitioner/accused at the outset submits that the judgment and order of conviction of sentence cannot be sustained for the reason that the Courts below have relied upon the evidence of the petitioner/accused filed by way of affidavit in lieu of oral evidence. He further submits that in view of the principles 3 laid down by the Apex Court in the case of Mandvi Cooperative Bank Limited vs Nimesh B. Thakore reported in (2010) 3 SCC 83 the Court could not have acted upon the affidavit evidence filed in lieu of oral evidence as it is contrary to what is provided under Section 145(1) of the Negotiable Instruments Act, 1881. He further submits that this Court also under similar circumstances has held that in the case arising out of Negotiable Instruments Act, parties have to lead oral evidence before the Court and their affidavit can not be read as evidence in lieu of oral evidence. The course adopted by the Courts below in accepting the affidavit of the accused as evidence in lieu of oral evidence has vitiated the trial and therefore the impugned judgment and order of conviction and sentence be set aside and the matter be remanded to the Court below to dispose off the case in accordance with law by recording evidence as contemplated under Section 145(1) of the Negotiable Instruments Act,1881.

4

3. Learned Counsel appearing for the respondent did not dispute this position of law.

4. In view of the Courts below having proceeded acting upon the affidavit of the accused as evidence in lieu of oral evidence and in view of principles laid down by the Apex Court in the decision cited above the impugned judgment and order of conviction and sentence cannot be sustained, it has to be set aside and the matter has to be remanded back to the trial Court for disposal of the same in accordance with law by taking the evidence on record as contemplated under Section 145(1) of N.I. Act. Accordingly, I proceed to pass the following:

ORDER
i) Criminal Revision Petition is allowed.
ii) The impugned judgment and order of conviction and sentence is set aside.
iii) The matter is remitted back to trial Court for disposal in accordance with law as observed above.
5
iv) Parties are also at liberty to place all materials that is in their favour before the trial Court in accordance with law.

At this stage, it is submitted that the petitioner in pursuance of the interim order passed by this Court has deposited a sum of Rs.75,000/- before the trial Magistrate. Since the matter is now remanded back to trial Court for fresh disposal of the case the learned Magistrate is directed to keep the said amount in deposit in any nationalized bank for a period of two years and after disposal of the case, the said amount with accrued interest be released in favour of the successful party.

Sd/-

JUDGE Vb/-