Citation : 2023 Latest Caselaw 10578 ALL
Judgement Date : 11 April, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 71 Case :- APPLICATION U/S 482 No. - 12478 of 2023 Applicant :- Jai Chandra Maurya Opposite Party :- State of U.P. and Another Counsel for Applicant :- Rakesh Kumar Singh Counsel for Opposite Party :- G.A. Hon'ble Samit Gopal,J.
List revised. Heard Shri Rakesh Kumar Singh, learned counsel for the applicant, Shri Siddharth Baghel, learned brief-holder for the State and perused the material brought on record.
The present application under Section 482 Cr.P.C. has been filed by the applicant Jai Chandra Maurya with the following prayers:-
"It is, therefore, most respectfully prayed that this Hon'ble Court may graciously be pleased to allow this application and to quash Non Bailable Warrant dated 02.12.2019 passed by A.C.J. (S.D.)3 Aligarh as well as entire proceeding of Criminal Complaint No.1315/17(1038/17) (Ratan Singh Vs. Jaichandra Maurya) u/s 138 N.I. Act, P.S. Quarsi, Distrit Aligarh.
It is further prayed that this Hon'ble Court may graciously be pleased to stay the Non Bailable Warrant dated 02.12.2019 passed by A.C.J. (S.D.)3 Aligarh as well as further proceeding of Criminal Complaint No.1315/17(1038/17) (Ratan Singh Vs. Jaichandra Maurya) u/s 138 N.I. Act, P.S. Quarsi, Distrit Aligarh pending in the court of Addl. Magistrate, Aligarh."
Sri Siddharth Baghel, learned brief-holder for the State at the very outset points out the Court that the applicant has previously approached this Court in Criminal Misc. Application U/S 482 No.19915 of 2018 (Jai Chandra Maurya Vs. State of U.P. and another) in which he appeared in person which appears from the order itself and the said petition was disposed of by giving certain directions and in the meantime it was directed that no coercive measure shall be taken against the applicant vide order dated 2.7.2018, copy of the said order is annexed as Annexure No.4 to the present application. The said order has not been filed before the trial court as would appear from perusal of para 14 of the affidavit, as such the present application may not be entertained as it is clearly abuse of process of Court.
On being countered, learned counsel for the applicant states that the order dated 2.7.2018 passed in Criminal Misc. Application U/S 482 No.19915 of 2018 was produced before the trial court but it was not mentioned in the order sheet, para 14 of the affidavit has been placed before the Court.
After hearing the learned counsel for the parties and perusing the records, it is evident that the applicant has previously approached this Court in Criminal Misc. Application U/S 482 No.19915 of 2018 (Jai Chandra Maurya Vs. State of U.P. and another) for quashing of the proceedings in which following order was passed by coordinate Bench of this Court on 2.7.2018:-
"This application under Section 482 Cr.P.C. has been filed seeking the quashing of entire proceeding in Complaint Case No. 1315 of 2017 (Ratan Singh Vs. Jai Chandra Maurya), under Section 138 of the N. I. Act, Police Station Qwarsi, District Aligarh, pending in the Court of A.C.J.M.(S.D.), Court No.8 Aligarh.
Heard learned counsel for the applicant and learned AGA.
Entire record has been perused.
All the contentions raised by the applicant's counsel relate to disputed questions of fact. The court has also been called upon to adjudge the testimonial worth of prosecution evidence and evaluate the same on the basis of various intricacies of factual details which have been touched upon by the learned counsel. The veracity and credibility of material furnished on behalf of the prosecution has been questioned and false implication has been pleaded.
The law regarding sufficiency of material which may justify the summoning of accused and also the court's decision to proceed against him in a given case is well settled. The court has to eschew itself from embarking upon a roving enquiry into the last details of the case. It is also not advisable to adjudge whether the case shall ultimately end in conviction or not. Only a prima facie satisfaction of the court about the existence of sufficient ground to proceed in the matter is required.
Through a catena of decisions given by Hon'ble Apex Court this legal aspect has been expatiated upon at length and the law that has evolved over a period of several decades is too well settled. The cases of (1) Chandra Deo Singh Vs. Prokash Chandra Bose AIR 1963 SC 1430 , (2) Vadilal Panchal Vs. Dattatraya Dulaji Ghadigaonker AIR 1960 SC 1113 and (3) Smt. Nagawwa Vs. Veeranna Shivalingappa Konjalgi 1976 3 SCC 736 may be usefully referred to in this regard.
The Apex Court decisions given in the case of R.P. Kapur Vs. State of Punjab AIR 1960 SC 866 and in the case of State of Haryana Vs. Bhajan Lal 1992 SCC(Cr.) 426 have also recognized certain categories by way of illustration which may justify the quashing of a complaint or charge sheet. Some of them are akin to the illustrative examples given in the above referred case of Smt. Nagawwa Vs. Veeranna Shivalingappa Konjalgi 1976 3 SCC 736. The cases where the allegations made against the accused or the evidence collected by the Investigating Officer do not constitute any offence or where the allegations are absurd or extremely improbable impossible to believe or where prosecution is legally barred or where criminal proceeding is malicious and malafide instituted with ulterior motive of grudge and vengeance alone may be the fit cases for the High Court in which the criminal proceedings may be quashed. Hon'ble Apex Court in Bhajan Lal's case has recognized certain categories in which Section-482 of Cr.P.C. or Article-226 of the Constitution may be successfully invoked.
Illumined by the case law referred to herein above, this Court has adverted to the entire record of the case.
The submissions made by the applicant's counsel call for adjudication on pure questions of fact which may be adequately adjudicated upon only by the trial court and while doing so even the submissions made on points of law can also be more appropriately gone into by the trial court in this case. This Court does not deem it proper, and therefore cannot be persuaded to have a pre-trial before the actual trial begins. A threadbare discussion of various facts and circumstances, as they emerge from the allegations made against the accused, is being purposely avoided by the Court for the reason, lest the same might cause any prejudice to either side during trial. But it shall suffice to observe that the perusal of the complaint, and also the material available on record make out a prima facie case against the accused at this stage and there appear to be sufficient ground for proceeding against the accused. I do not find any justification to quash the complaint or the summoning order or the proceedings against the applicant arising out of them as the case does not fall in any of the categories recognized by the Apex Court which may justify their quashing.
The prayer for quashing the same is refused as I do not see any abuse of the Court's process either.
In the last, the counsel has urged before the Court that the facts and circumstances of the case and the nature of offence involved are such in which the litigating parties should be given a chance to settle this matter amicably and for this purpose some protective direction may be given by this Court so that adequate steps may be taken in furtherance of the same object. The counsel has also placed reliance on the Apex Court given in the case of Damodar S. Prabhu Vs. Sayed Babalal H., 2010(5) SCC 663 in this regard. Submission is that the Apex Court decision has taken cognizance of the heavy pendency of the cases in the courts which may result ultimately in the chocking of criminal justice system. It has been urged that with the laudable object of providing the rival parties, who have hitherto locked their horns in litigation, an opportunity to arrive at a mutually agreeable settlement and put an end to the escalating litigations, the compounding of the offence has not only been encouraged but in order to given incentive to do so at the earliest stage, certain directions have also been issued by the Hon'ble Supreme Court.
I have considered the last submission made by the counsel in the light of the aforesaid case law. It may be relevant to quote the observation made by the Hon'ble Apex Court in the case of Damodar S. Prabhu (supra) which read as follows :-
"17. In a recently published commentary, the following observations have been made with regard to the offence punishable under Section 138 of the Act [Cited from: Arun Mohan, Some thoughts towards law reforms on the topic of Section 138, Negotiable Instruments Act-Tackling an avalanche of cases (New Delhi: Universal Law Publishing Co. Pvt. Ltd., 2009) at p. 5] :
"... Unlike that for other forms of crime, the punishment here (in so far as the complainant is concerned) is not a means of seeking retribution, but is more a means to ensure payment of money. The complainant's interest lies primarily in recovering the money rather than seeing the drawer of the cheque in jail. The threat of jail is only a mode to ensure recovery. As against the accused who is willing to undergo a jail term, there is little available as remedy for the holder of the cheque.
If we were to examine the number of complaints filed which were `compromised' or `settled' before the final judgment on one side and the cases which proceeded to judgment and conviction on the other, we will find that the bulk was settled and only a miniscule number continued."
18. It is quite obvious that with respect to the offence of dishonour of cheques, it is the compensatory aspect of the remedy which should be given priority over the punitive aspect. There is also some support for the apprehensions raised by the learned Attorney General that a majority of cheque bounce cases are indeed being compromised or settled by way of compounding, albeit during the later stages of litigation thereby contributing to undue delay in justice delivery. The problem herein is with the tendency of litigants to belatedly choose compounding as a means to resolve their dispute. ....................
19. As mentioned earlier, the learned Attorney General's submission is that in the absence of statutory guidance, parties are choosing compounding as a method of last resort instead of opting for it as soon as the Magistrates take cognizance of the complaints. One explanation for such behaviour could be that the accused persons are willing to take the chance of progressing through the various stages of litigation and then choose the route of settlement only when no other route remains. While such behaviour may be viewed as rational from the viewpoint of litigants, the hard facts are that the undue delay in opting for compounding contributes to the arrears pending before the courts at various levels. If the accused is willing to settle or compromise by way of compounding of the offence at a later stage of litigation, it is generally indicative of some merit in the complainant's case. In such cases it would be desirable if parties choose compounding during the earlier stages of litigation. If however, the accused has a valid defence such as a mistake, forgery or coercion among other grounds, then the matter can be litigated through the specified forums."
It is deducible from the Apex Court decision that the submission made by the counsel is not without substance.
As requested by the counsel, it is directed that the accused may appear before the court below within a period of one month from today through the representing counsel and move an application seeking compounding of offence through compromise. On such application being moved the concerned court may take adequate steps in accordance with law in this regard and shall provide further opportunity to the accused which shall not exceed a maximum period of four months from today to make an endeavour in this direction. Thereafter, the court shall pass necessary orders specifically keeping in view the law laid down by the Apex Court in the case of Damodar S. Prabhu (supra) within a period of five months from today.
If the decision of the Court given in the light of the application does not conclude the proceedings against the accused and he is further required to appear and face the trial, the court shall be at liberty to proceed in accordance with law against the accused and take all necessary steps and measures to procure his attendance as the law permits.
In the aforesaid period of five months or till the decision given in the light of the application, whichever is earlier, no coercive measures shall be adopted against the accused.
It is further clarified that this order has been passed only with regard to the accused on behalf of whom this application u/s 482 Cr.P.C. has been moved in this Court.
With the aforesaid observations this application is disposed off. "
In the said order, coordinate Bench had directed that no coercive action shall be taken against the applicant.
Para 14 of the affidavit reads as follows:-
"14. That, thereafter, applicant has produced the order of High Court before the court below, but receipt not received, but the order of High Court was not mentioned in the order sheet."
The disclosure mentioned in para no.14 goes to show that the order of this Court has not been filed before the trial court.
The applicant has now come up before this Court with the prayers as stated above which is clearly an abuse of process of Court. The trial court was well justified in issuing coercive measures against the applicant. The conduct of the applicant needs to be commented as previously in the application u/s 482 Cr.P.C, he had argued the matter himself after which same was disposed of vide order dated 2.7.2018. Non filing of the said order before the trial court is not at all explained by the applicant.
In view of the above, this is a case which is clearly a misuse of process of Court. Thus the present application under Section 482 Cr.P.C. is dismissed.
(Samit Gopal, J.)
Order Date :- 11.4.2023/Gaurav
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!