Citation : 2023 Latest Caselaw 16522 ALL
Judgement Date : 24 May, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2023:AHC:116054 Court No. - 71 Case :- APPLICATION U/S 482 No. - 19535 of 2023 Applicant :- Chanchal Kumar Opposite Party :- State Of U.P. And Another Counsel for Applicant :- Rohit Sharan Tomar Counsel for Opposite Party :- G.A. Hon'ble Samit Gopal,J.
1. List revised.
2. Heard Sri Rohit Sharan Tomar, learned counsel for the applicant and Sri S.B. Maurya, learned counsel for the State and perused the records.
3. The present application U/S 482 Cr.P.C. has been filed by the applicant-Chanchal Kumar with the prayer to quash the entire proceedings of Case No. 850 of 2021 (Smt. Sangeeta Jaiswal Vs. Chanchal Kumar), pending in the court of Addl. Chief Judicial Magistrate Second, Jaunpur including of summoning order dated 5.3.2022 passed by A.C.J.M. IInd, Jaunpur u/s 138 N.I. Act and further with the prayer to stay the further proceedings of the aforesaid case.
4. The facts of the case are that a complaint u/s 138 of the N.I. Act dated 18.1.2021 was filed by the opposite party no.2 against the applicant alleging therein that four cheques dated 10.11.2020 being cheque no.680521 of Rs. 25,000/-, cheque no.680522 of Rs. 25,000/-, cheque no.680523 of Rs. 25,000/- and cheque no.680524 of Rs. 20,000/- of Kenara Bank were given by the applicant to the opposite party no.2. The said cheques were deposited in the bank account of the complaint which stood dishonored with the comment 'Funds Insufficient'. The same were returned to him with a memo dated 12.11.2020. The complainant then gave a notice through lawyer to the accused on his addresses through registered post which was served on 2.1.2021. Despite receipt of the said notice, the accused has not paid the money. A complaint has thus been filed. The trial court summoned the applicant vide its order dated 5.3.2022 u/s 138 N.I. Act to face trial.
5. Learned counsel for the applicant submits that the applicant has been falsely implicated in the present case. It is submitted that there is no legal enforceable debt upon the applicant. The criminal proceedings are with malafide intentions and abuse of process of court. It is further submitted that the story as narrated by the opposite party no.2 in the complaint is a totally false, frivolous and a concocted story. The proceedings as initiated against the applicant are abuse of process of court. It is further submitted that the proceedings as such be quashed.
6. Learned counsel for the State has been heard.
7. After hearing the learned counsel for the parties and perusing the records, it is evident that four cheques were issued by the applicant in favour of the complainant which stood dishonored. Despite service of notice the said payment has not been done to the complainant. Prima facie case is made out against the applicant. The order summoning the applicant does not suffer from any irregularity or illegality. The prayer for quashing of the proceedings is thus refused.
8. In the last, the learned 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. Learned counsel has placed reliance on judgement of the Apex Court in the case of Damodar S. Prabhu Vs. Sayed Babalal H.: 2010(5) SCC 663 and M/s. Meters & Instrument Private Ltd. & Another vs. Kanchan Mehta: (2018) 1 SCC 560. It is argued that the Apex Court 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 submitted 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 Apex Court.
9. This Court has considered the last submission made by the learned counsel in the light of the aforesaid case law. It may be relevant to quote the observation made by the 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."
10. It is deducible from the Apex Court decision that the submission made by the counsel is not without substance.
11. As requested by the learned 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.
12. 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.
13. 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 taken against the accused.
14. It is further clarified that this order has been passed only with regard to the present applicant.
15. With the aforesaid observations this application is disposed off.
(Samit Gopal, J.)
Order Date :- 24.5.2023
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!