Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ghanshyam S/O Krushnadasji ... vs Sau. Rekha Mukeshrao Lakde
2017 Latest Caselaw 4780 Bom

Citation : 2017 Latest Caselaw 4780 Bom
Judgement Date : 20 July, 2017

Bombay High Court
Ghanshyam S/O Krushnadasji ... vs Sau. Rekha Mukeshrao Lakde on 20 July, 2017
Bench: V.M. Deshpande
 appa.146.15                                     1        

          IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                    NAGPUR BENCH AT NAGPUR

         CRIMINAL   APPLICATION (APPA)   NO. 146 of 2015
                              IN 
               CRIMINAL APPEAL NO.189 OF 2017

  

 Ghanshyam S/o Krushnadasji Piplawa,
 Proprietor-Mahavir Anaj Bhandar,
 R/o Mahtma Gandhi Road,Wardha,
 Tahsil and District-Wardha.                                          .....  APPLICANT

       ...V E R S U S...

  
 Sau. Rekha Mukeshrao Lakde,
 Jay Shri Mataji Hotel,
 Opposite Vasant Kirana Stores,
 C/o Pragtibai Purushottam Parate,
 Salod(Hirapur),Tahsil and District-
 Wardha.                                                      ...NON-APPLICANT
 -------------------------------------------------------------------------------------------
 Shri   R.D.Dhawad,Advocate h/f Shri D.R.Bhoyar, Advocate for the
 applicant.
 Shri Sanket Bhandarkar Advocate for non-applicant(appointed)
 -------------------------------------------------------------------------------------------

                               CORAM:- V. M. DESHPANDE, J.

DATED :- JULY 20,2017

ORAL JUDGMENT

Rule. Rule is made returnable forthwith. Heard finally

by consent of learned counsel for the parties.

2] This is an application under Section 378(4) of the Code

of Criminal Procedure to grant leave to file appeal.

3] A complaint was lodged by the applicant against the

non-applicant alleging therein that the non-applicant has

committed an offence under Section 138 of the Negotiable

Instruments Act. According to applicant-complainant, he runs

kirana shop and the non-applicant runs a mess. As per the

complainant, the non-applicant used to purchase various articles

and food grains to run her mess on credit. In the discharged of her

liability for the food grains and other articles which she purchased

on credit, gave two cheques dated 18/2/2014 for Rs. 35,000/-

and another cheque dated 18/3/2014 for Rs. 37,000/- drawn on

I.D.B.I. Bank, however those cheques were not honoured by the

banker of the non-applicant for the reason " funds insufficient".

Consequently, on 21/3/2014 statutory notice was issued by

applicant calling upon the non-applicant to pay amount within a

stipulated period. Since the said amount was not paid according

to complainant the complaint was filed.

4] There is no dispute that applicant runs kirana shop at

Mahatma Gandhi Road, Wardha in the name and style Mahavir

Anaj Bhandar. It is also not in dispute that non-applicant used to

purchase various food grains and other articles on credit.

5] The applicant has entered into the witness box. He

was cross-examined. He has also examined the witness to prove

his case. The defence of the non-applicant is that whenever the

non-applicant used to purchase the articles on credit at the time

of purchase of articles at next occasion she used to pay balance

amount of the previous month. It is further defence of the non-

applicant that applicant used to obtain blank cheque by way of

security from her.

6] The applicant has produced on record the extract of

his account(Exh.41).

7] The learned Judge of the Court below after

appreciating the pleadings as well as available evidence on record

noticed that the applicant has failed to prove that the disputed

cheques (Exhs. 30 and 31) were issued by the non-applicant in

discharge of her legal liability and therefore non-applicant was

acquitted of the offence punishable under Section 138 of the

Negotiable Instruments Act. The learned counsel for the applicant

contended that the learned Judge of the Court below has not

considered the extract of account book(Exh.41) in correct

perspective. He submits that said document(Exh.41) clearly

shows that the outstanding amount in the name of the non-

applicant and therefore the disputed cheques were issued by the

non-applicant in discharge of her legal liability.

8] With the assistance of both the learned counsels I have

gone through the evidence of the parties. During the course of

cross-examination though the suggestions given by the non-

applicant were that cheqeus were given by way of security is

denied. It would be useful to reproduce the following portion

appearing in cross-examination of complainant.

"/kukns'k ¼ fu-dz-30 o 31½ eyk nk[kfo.;kr vkys- gs Eg.k.ks [kjs vkgs dh R;kojhy gLrk{kj vkjksihps ukgh"

The aforesaid admission given by the applicant in his cross-

examination has completely destroyed his own case. It shows that

when the cheques were handed over to the applicant at that

particular point of time those were blank only having signatures of

the non-applicant. Once the complainant accepted that

handwriting on the said cheques was not of the non-applicant

that supports defence of the non-applicant that the cheques were

given only by way of security. The blank cheques clearly show

that at the time of issuance of the cheques the legal liability of the

non-applicant was not determined by the applicant.

9] Further, Exh.41 which is a extract of account book in

that behalf my attention is invited to the relevant portion of the

cross-examination of the complainant in which he has admitted

that Exh.41 is not having the name of the complainant's

commercial establishment. Looking to the facts of the case and

aforesaid discussion according to me, no irregularity or illegality

has been committed by the learned Court below while acquitting

the non-applicant. Merely, because another view is possible that

is not sufficient to interfere with the judgment and order of the

acquittal. The view taken by the learned Judge of the Court below

shows that he has placed reliance on the available material on

record. Hence, no interference is required in the judgment and

order passed by the learned Court below. Hence, leave is refused.

Consequently, the appeal is dismissed.

I must place on record my appreciation for Shri

S.K.Bhandarkar,learned counsel for non-applicant(appointed)

who has represented the non-applicant who was not able to

engage service of the private lawyer.

Rule is discharged with no order as to costs.

JUDGE

kitey

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter