Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Habib Abbas Fakih vs Altaf Yousuf Naik
2021 Latest Caselaw 1723 Bom

Citation : 2021 Latest Caselaw 1723 Bom
Judgement Date : 27 January, 2021

Bombay High Court
Habib Abbas Fakih vs Altaf Yousuf Naik on 27 January, 2021
Bench: A.S. Gadkari
Tandale                                              8.Cri.wpst-4770-20 aw Cri.wpst-7963-20.odt



                 IN THE HIGH COURT OF JUDICATURE AT BOMBAY

                          CRIMINAL APPELLATE JURISDICTION

                 CRIMINAL WRIT PETITION (ST.)NO. 4770 OF 2020

Habib Abbas Fakih                             }
Age 69 years, Occ. : Agriculture,             }
R/o. 902, Golden Tower, Kalina,               }
Santacruz (East), Mumbai 400 098              }     ... Petitioner.
                                                       (Orig.Complainant)
            Versus
1.        The State of Maharashtra            }
          Through office of PP.               }

2.        Altaf Yousuf Naik,                  }
          Age 48 years, Occ.: Estate Agent,   }
          R/o. 306,                           }
          Taiyyabi Manzil Pada Mohalla,       }
          Panvel, Dist. Raigad.               }     ... Respondents.
                                                       (Orig.Accused)

                                     ALONG WITH
                 CRIMINAL WRIT PETITION (ST.)NO. 7963 OF 2020

Altaf Yousuf Naik                             }
Age 49 years, Occ. : Estate Agent,            }
R/o. 306, Tayyabi Manzil,                     }
Pada Mohalla, Panvel,                         }
Raigad - 410 206.                             }     ... Petitioner.

           Versus
1.        Habib Abbas Fakih                  }
          Age 69 years, Occ. : Agriculture,  }
          R/o. Abbason Agro Farm, Varvathne, }
          Raigad - 420 105.                  }

2.        The State of Maharashtra            }     ... Respondents.




                                                                                          1/13
     ::: Uploaded on - 01/02/2021                 ::: Downloaded on - 08/02/2021 23:53:19 :::
 Tandale                                              8.Cri.wpst-4770-20 aw Cri.wpst-7963-20.odt




Mr. Rajendra Desai a/w Ms. Prabha Badadare i/b. Mr. Vishu Sonawane for
Petitioner in Writ Petition (St.) No.4770 of 2020 and for Respondent No.1 in
Writ Petition (St.) No.7963 of 2020.
Smt. Gauri Godse a/w Mr. Gaurav Parkar for Petitioner in Writ Petition (St.)
No.7963 of 2020 and for Respondent in Writ Petition (St.) No.4770 of 2020.
Smt. Rutuja Ambekar, A.P.P. for Respondent-State.

                                    CORAM : A.S. GADKARI, J.

DATE : 27TH JANUARY 2021.

P.C. :

By Writ Petition (St.) No.4770 of 2020, under Article 227 of the

Constitution of India, the petitioner/original complainant has impugned Order

dated 28th September 2020 passed below Exh.-10 in Criminal Appeal No. 58

of 2020, by the learned Additional Sessions Judge, Raigad-Alibag, rejecting

the said Application filed by him for modification of Order of suspension of

sentence passed below Exh.-4, dated 27th February 2020 by the Appellate

Court.

By the said Order dated 27th February 2020 passed below Exh.-4,

the Appellate Court while suspending sentence imposed upon the respondent

No.2/original accused and granting him bail, has directed him to deposit 25%

of total compensation awarded by the Trial Court within a period of 60 days

from the date of the passing of the said Order and if the respondent fails to

deposit the said amount within stipulated period, it will carry interest at the

rate of 6% per annum.

Tandale 8.Cri.wpst-4770-20 aw Cri.wpst-7963-20.odt

2. Parties herein will be hereinafter referred to as per their original

nomenclature before the Trial Court. The petitioner 'Habib' will be termed as

'complainant' and respondent 'Altaf' will be termed as 'accused'.

3. The Writ Petition (St.) No.7963 of 2020 is filed by original

accused in S.C.C. No. 589 OF 2010, under Section 138 of the Negotiable

Instruments Act, 1881 (for short, "N.I. Act"). The accused has impugned

Order dated 28th September 2020 passed below Exh.-20 in Criminal Appeal

No. 58 of 2020, allowing the said Application preferred by complainant for

release of amount of Rs.47,07,500/- deposited by the accused in furtherance

of Order dated 27th February 2020 passed below Exh.-4 by the same Court.

4. Heard Mr. Desai, learned counsel for the complainant and Mrs.

Godse, learned counsel for the accused. Perused record annexed to the

Petitions.

5. The record reveals that, the complainant Habib Fakih had

instituted a complaint bearing S.C.C. No. 589 of 2010 under Section 138 of

N.I. Act in the Court of Judicial Magistrate First Class, Pen, Dist. Raigad. The

Trial Court by its Judgment and Order dated 11 th February 2020 was pleased

to convict the accused for the offence punishable under Section 138 of N.I. Act

and sentenced him to suffer rigorous imprisonment of two years. The Trial

Court also directed the accused to pay compensation of Rs.1,88,30,000/- to

the complainant within one month from the date of passing of the said Order

Tandale 8.Cri.wpst-4770-20 aw Cri.wpst-7963-20.odt

and in default of payment of the said compensation to further suffer rigorous

imprisonment for six months.

6. The record further reveals that, after pronouncement of the said

Judgment and Order, the accused filed an Application under Section 389(3)

of the Cr.P.C. for suspension of sentence and his release on bail. The Trial

Court by its Order dated 11th February 2020 passed below Exh.171, while

suspending the sentence awarded to the accused, imposed a condition that,

the accused to deposit 25% of the total compensation amount i.e.

Rs.47,07,500/- within 14 days from the date of passing of the said Order.

7. The accused thereafter preferred a substantive Appeal bearing

Criminal Appeal No. 58 of 2020 and filed an Application therein for

suspension of sentence and releasing him on bail. The learned Additional

Sessions Judge, Alibag by its Order dated 27th February 2020 passed below

Exh.-4 was pleased to suspend the substantive sentence imposed upon the

applicant subject to deposit 25% of compensation amount within a period of

60 days from the date of passing of the said Order. It is further directed that,

if the accused fails to deposit the said amount within 60 days, it will carry

interest at the rate of 6% per annum.

The complainant therefore filed an Application below Exh.-10 for

modification of the Order passed below Exh.-4. The Appellate Court after

hearing learned Advocates for the complainant and accused, was pleased to

Tandale 8.Cri.wpst-4770-20 aw Cri.wpst-7963-20.odt

reject the said Application by its Order dated 28 th September 2020

predominantly on the ground that, after passing of the said Order below

Exh.-4, dated 27th February 2020, it had become functus officio and had no

power to modify its own earlier Order. The said Order is impugned herein in

Writ Petition (St.) No.4770 of 2020.

The complainant also filed an Application below Exh.-20 for

release of the said amount of Rs.47,07,500/- deposited by the accused in

furtherance of Order passed below Exh.-4. The Appellate Court by its separate

Order dated 28th September 2020 passed below Exh.-20 allowed the said

Application and directed the complainant to execute indemnity bond of

Rs.5,000/- with usual conditions incorporated therein. The accused has

impugned the said Order dated 28th September 2020 passed below Exh.-20 in

Writ Petition (St.) No.7963 of 2020.

The aforestated are the basic admitted facts on record in both the

Petitions herein.

8. Mr. Desai, learned counsel for the complainant submitted that, it

took about 10 years for the complainant to get the said complaint bearing

S.C.C. No. 589 of 2010 decided from the Trial Court. He submitted that, the

accused is successful in protracting the said proceedings for more than nine

and half years. That, in Special Leave to Appeal No.7589 of 2018 preferred by

the accused, the Hon'ble Supreme Court had directed the Trial Court to decide

Tandale 8.Cri.wpst-4770-20 aw Cri.wpst-7963-20.odt

the said complaint within a period of 3 months, as it was pending for 9 years

and it was only thereafter the Trial Court disposed off the said complaint. He

submitted that, the accused has been directed to pay a total sum of

Rs.1,88,30,000/- to the complainant by the Trial Court and as per the

directions of the Appellate Court, the accused to deposit only 25% of the said

amount during the pendency of the said Appeal is insufficient. Mr. Desai by

relying on the observations made by the Apex Court, in the case of Makwana

Mangaldas Tulsidas Vs. State of Gujarat and Anr. in S.L.P. (Criminal) No.5464

of 2016 dated 05th March 2020 (downloaded from internet site

'Indiankanoon'), submitted that, a matter which is supposed to be disposed off

summarily by the Trial Court in six months, took about ten years for disposal

at the Trial Court level. That, it will take substantial time even to decide the

Appeal and for that reason the complainant should not be further made to

suffer. He submitted that, proviso to Section 148(1) of N.I. Act permits an

additional compensation to be awarded than the interim compensation paid

by the appellant under Section 143A of the Act and therefore the Court has

every power to direct the accused to pay more interim compensation over and

above twenty percent to the complainant. He submitted that, the accused was

responsible for delay in conducting the trial. That either of the parties herein

had to approach the High Court or the Hon'ble Supreme Court on eight

occasions, i.e.on five occasions before the High Court and on three occasions

before the Hon'ble Supreme Court and therefore it is the accused who is

Tandale 8.Cri.wpst-4770-20 aw Cri.wpst-7963-20.odt

responsible for the delay. He tendered across the bar a compilation of various

Orders passed by the High Court and the Hon'ble Supreme Court. He

submitted that, therefore the amount of interim compensation may be

enhanced and the accused may be directed to deposit entire compensation

amount in the Registry of the Appellate Court during the pendency of the

Appeal. He also submitted that, though the complainant has not impugned

Order dated 28th September 2020 passed below Exh.20, the direction for

executing indemnity bond of Rs.5,000/- is improper and the said direction

may be suitably modified.

9. Per contra, Smt. Godse, learned counsel for the accused

vehemently opposed the Petition of the complainant and submitted that, it is

not the accused who is solely responsible for the delay in conducting trial.

She submitted that, the complainant is also responsible for the same. She

submitted that, merely because the complaint was decided after a lapse of

about 10 years, itself can not be a ground for directing the accused to deposit

more compensation than what has been directed by the Appellate Court.

While impugning Order dated 28th September 2020 passed below Exh.-20, she

submitted that, the Appellate Court ought not have released the said amount

in favour of the complainant as it was deposited during the pendency of

Appeal. She submitted that, the Appellate Court ought to have imposed strict

conditions upon the complainant while releasing the said amount in his

favour and therefore, the said impugned Order may be set aside and the

Tandale 8.Cri.wpst-4770-20 aw Cri.wpst-7963-20.odt

complainant may not be permitted to withdraw the said amount. She

therefore prayed that, the Petition filed by the complainant be dismissed and

the Petition filed by the accused may be allowed.

10. Perusal of record indicates that, the accused on earlier five

occasions had approached this Court. He had also approached the Hon'ble

Supreme Court on three occasions. That, the Hon'ble Supreme Court by its

Order dated 13th November 2019 passed in Special Leave to Appeal (Cri.) No.

7589 of 2018, after taking into consideration the fact that, the complaint

lodged by the complainant is pending for 9 years, had directed the Trial Court

to conclude the proceedings within a period of three months. It is only

thereafter, the Trial Court has ultimately decided the present complaint. As

the substantive Appeal preferred by the accused is pending before the

Appellate Court for final adjudication, this Court is precluded from

commenting on the merits involved in it.

The issue before this Court therefore is, whether to increase

compensation awarded by the Appellate Court by its Order dated 27 th

February 2020 passed below Exh.-4. The Appellate Court has rejected

Application of the complainant filed below Exh.10 for modification of the said

Order by its impugned Order dated 28th September 2020.

11. It is a fact on record that, the complainant had instituted

complaint on 30th December 2010 and the same came to be decided on 11 th

Tandale 8.Cri.wpst-4770-20 aw Cri.wpst-7963-20.odt

February 2020 i.e. almost after nine and half years. As noted earlier, the Trial

Court has directed the accused to pay a compensation of Rs.1,88,30,000/-.

The Appellate Court while passing Order below Exh.-4 has added a rider in

Clause No. 3 of his operative part that, if the accused fails to deposit the said

amount within a period of 60 days, it will carry interest at the rate of 6% per

annum.

Mr. Desai, learned counsel for the complainant submitted that,

this rider gives license to the accused for non-payment of the compensation

under the pretext that, he will pay 6% interest on the said amount during the

pendency of the Appeal. I find substance in the said submission. However, as

a matter of fact and as per the submission made by the learned counsel for the

accused, the accused has already deposited 25% of the compensation amount

in the Registry of the Appellate Court and therefore it is not necessary to deal

with said contention.

12. During the course of arguments and after taking into

consideration the prolonged period consumed in perusing the complaint by

the complainant and the observations made by the Appellate Court in its

Order dated 27th February 2020 passed below Exh.-4 and particularly in para

No.8 that, it will take considerable time to decide the Appeal on its own

merits, this Court suggested two options to the accused viz. (i) to pay entire

amount as per directions of the trial Court to the complainant in lump-sum

Tandale 8.Cri.wpst-4770-20 aw Cri.wpst-7963-20.odt

and to put an end to the entire litigation by compounding the offence or

(ii) to give a bank guarantee for the said amount of Rs.1,88,30,000/- for a

period of 9 to 12 months and this Court will direct the Appellate Court to

decide the Appeal finally within the same stipulated period.

The accused through his learned counsel expressed his inability to

accept the said suggestions by giving lame excuses and for inappreciable

grounds which are not commensurate with the facts of present case.

13. The conduct of the accused clearly indicates that, he is intending

to procrastinate the litigation. As of today, the accused is a convict and his

sentence has been suspended by the Order dated 27 th February 2020 passed

below Exh.-4 by the Appellate Court. It is also a fact on record that, the

accused as of today is successful in protracting the trial for more than 9 and

half years and the complainant is the ultimate sufferer for the same.

14. Section 143 of the N.I. Act deals with power of Court to try cases

summarily and states that, notwithstanding anything contained in the Code of

Criminal Procedure, 1973, all offences under this Chapter shall be tried by

Judicial Magistrate of the First Class or by a Metropolitan Magistrate and the

provisions of Sections 262 to 265 (both inclusive) of the said Code shall, as far

as may be, apply to such trials. By amending Act of 20 of 2018 which came

into effect from 1st September 2018, Section 143A has been inserted in this

statute. Section 143A gives power to the Court trying an Offence under

Tandale 8.Cri.wpst-4770-20 aw Cri.wpst-7963-20.odt

Section 138 of the Act to Order the drawer of the cheque to pay interim

compensation to the complainant. Sub-section (2) of Section 143A states

that, the interim compensation under sub-section (1) shall not exceed twenty

percent of the amount of the cheque. A corresponding amendment to Section

148 of the Act has also been brought into effect by the same Amendment Act

i.e. 20 of 2018. Section 148 of the N.I.Act deals with power of Appellate

Court to Order payment pending appeal against conviction. Sub-Section (1) of

Section 148 states that, notwithstanding anything contained in the Code of

Criminal Procedure, 1973, in an Appeal by the drawer against conviction

under Section 138, the Appellate Court may Order the appellant to deposit

such sum which shall be a minimum of twenty percent of the fine or

compensation awarded by the Trial Court. Proviso to sub-section (1) of

Section 148 clearly states that, the amount payable under this sub-section

shall be in addition to any interim compensation paid by the appellant under

Section 143A.

It is thus clear that, under Section 148(1) of the N.I. Act, the

Appellate Court can direct the drawer of the cheque in an Appeal against

conviction under Section 138 of the Act to deposit such sum which shall be

minimum of twenty percent of the fine or compensation awarded by the Trial

Court.

15. In view of the above discussion and after taking overall view of

Tandale 8.Cri.wpst-4770-20 aw Cri.wpst-7963-20.odt

the present case, this Court is of the considered opinion that, the direction of

the Appellate Court to deposit 25% of compensation amount is inadequate

and needs to be enhanced.

Accordingly, the accused is directed to deposit 50% of the total

compensation amount in the Registry of the Appellate Court within a period

of four weeks from the date of the uploading of the present Order on the High

Court website. As a consequence thereof, Clause No.3 of the operative part of

the Order dated 27th February 2020 passed below Exh.-4 is modified and

Clause No.3 of the operative part of the said Order is deleted from record.

In view of the modification of the said Order dated 27th February

2020 below Exh.-4, the impugned Order dated 28 th September 2020 passed

below Exh.-10 is set aside by allowing the said Application below Exh.-10 to

that extent.

16. It is made clear that, if the accused fails to deposit the said

amount within the stipulated period in the Registry of the Appellate Court, the

Appellate Court shall issue a conviction warrant against the accused.

17. As far as the Order dated 28th September 2020 passed below

Exh.-20 which is impugned by the accused is concerned, in view of the above

discussion, I do not think its necessity to restrain the complainant from

withdrawing the said 50% compensation amount if deposited by the accused.

However, the complainant shall file an undertaking before the Appellate

Tandale 8.Cri.wpst-4770-20 aw Cri.wpst-7963-20.odt

Court, apart from various usual clauses therein, incorporating that, in case if

he does not succeed in the Appeal, he will bring back the entire amount

withdrawn by him along with reasonable interest prescribed by the Reserve

Bank of India, prevailing on the date of passing of the Judgment and Order by

the Appellate Court within a period of 60 days therefrom.

18. In view of the above, Writ Petition (St.) No.4770 of 2020 is

allowed and Writ Petition (St.) No.7963 of 2020 is dismissed with aforesaid

directions.

(A.S. GADKARI, J.)

 
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