Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mritunjai Sharma vs State Of U.P. And Another
2023 Latest Caselaw 19727 ALL

Citation : 2023 Latest Caselaw 19727 ALL
Judgement Date : 28 July, 2023

Allahabad High Court
Mritunjai Sharma vs State Of U.P. And Another on 28 July, 2023
Bench: Deepak Verma




HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2023:AHC:151546
 
Court No. - 89
 

 
Case :- APPLICATION U/S 482 No. - 26072 of 2023
 

 
Applicant :- Mritunjai Sharma
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Sita Ram Sharma
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Deepak Verma,J.

Heard learned counsel for the applicant and learned AGA for the State.

Instant application U/S 482 Cr.P.C. has been filed to quash the impugned order dated 09.06.2023 passed by Presiding Officer, Special Court, N.I.ASct, Agra as well as further proceeding of Complaint Case No.2307 of 2020 (Lekhraj vs. Mritunjai Sharma), under Section 138 Negotiable Instrument Act, P.S. Sikandara, District Agra.

Learned counsel for the applicant submits that there is dispute with regard to bounced of cheque Rs.3,00,000/-. He next submitted that the applicant is ready to pay the amount and there is possibility of mediation between the parties. Learned counsel for the applicant has placed reliance upon the judgment and order passed by this Court in Application u/s 482 No.20023 of 2022 (Sanjeev Pundir vs. State of U.P. and another) decided on 21.09.2022.

After some arguments, learned counsel for the applicant lastly submits that present applicant is not involved in committing any kind of offence whatsoever has been submitted in the compliant. Matter, if any, raised by opposite party no. 2 is of a civil dispute and that can very well be settled by way of filing a civil suit. He submits that offence under Section 138 of N.I. Act is compoundable offence and it seems that under certain misconception, the aforesaid criminal case has been lodged by the opposite party no. 2 and therefore, an opportunity may be granted to the present applicant to sit together and amicably settle the dispute between the parties.

I have considered the submission made by the counsel in the light of the observation made by the Hon'ble Supreme Court in the case of Damodar S. Prabhu Vs. Sayed Babalal H., 2010(5) SCC 663 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."

In view of the aforesaid, the submission made by the counsel is well founded.

It is thus 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 three 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 their attendance as the law permits.

In the aforesaid period of two 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 made clear that no application for extension of time shall be entertained if this order is not availed by the accused in the stipulated period of time.

It is further clarified that for the present 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, the application is disposed off.

Order Date :- 28.7.2023

SKD

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter