Citation : 2021 Latest Caselaw 16222 Bom
Judgement Date : 23 November, 2021
4. ALP-86-2015.doc
BDP-SPS-TAC
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CRIMINAL APPELLATE JURISDICTION
CRIMINAL APPLICATION NO. 86 OF 2015
M/S. LIBRA (AGENCIES) PVT LTD. ....Applicant.
V/s
THE STATE OF MAHARASHTRA & Others .... Respondents.
WITH
CRIMINAL APPLICATION NO.592 OF 2015
IN
CRIMINAL APPLICATION NO. 86 OF 2015
M/S. LIBRA (AGENCIES) PVT LTD. ....Applicant.
V/s
THE STATE OF MAHARASHTRA & Others .... Respondents.
----
Mr. Devendra Tiwari i/b Siddharth Murarka for the Applicant.
Ms. A.A. Takalkar, APP for the Respondent/State.
---
CORAM: NITIN W. SAMBRE, J.
DATE: NOVEMBER 23, 2021
4. ALP-86-2015.doc
P.C.:-
1] Mr. Tiwari, Counsel for the Applicant submits that they have
already returned the brief to the Applicant and as such not appearing
on behalf of the Applicant.
2] There is delay of about 7 days caused in preferring the present
Application for leave to appeal. The said Application is pending since
2015. The cause cited in the Application is, lawyer to whom the
matter was entrusted has lost the papers. Considering the law laid
down by the Apex Court in the case of Rafiq & Anr vs Munshilal & Anr
reported in 1981 AIR 1400 default of the lawyer cannot be read to the
detriment of the litigant, delay stands condoned. Criminal Application
No.592 of 2015 accordingly stands allowed.
3] Court of learned Metropolitan Magistrate vide its judgment
under challenge dated 26/05/2014 acquitted Respondent Nos. 2 and
3 of the offence punishable under Section 138 of the Negotiable
Instruments Act.
4] The case of the complainant/applicant is, in all three cheques
4. ALP-86-2015.doc
were issued for the value of Rs. 1,20,000/-, Rs 1,20,000/- and Rs
1,00,000/- on 20/12/2010, 20/02/2011 and 25/03/2011 respectively,
which were dishonoured. The contention of the Applicant is,
documents such as original cheques, Bank Memo (Exhibits 14 and
15), Demand Notice (Exhibit-16) and Postal Receipts (Exhibit-17) and
Acknowledgment Card (Exhibits 18 and 19) were produced on record.
Complainant's witness Mr. Arun Shinde (C.W.1) entered the witness
box to establish that cheques were issued for admitted debt.
5] The defence of Respondent Nos. 2 and 3 was that the cheques
were issued towards compensation in view of damages suffered by the
complainant. The witness of the complainant Mr. Shinde (C.W.1) in
his cross-examination has admitted that there was no liability to pay
the amount as mentioned in the cheques on the date when the
cheques were issued.
6] In the aforesaid backdrop, Applicant has failed to demonstrate
before the Court below either through oral or documentary evidence
that cheques in question were issued for admitted debt. As the
acquittal is based on failure of the Applicant to demonstrate before the
4. ALP-86-2015.doc
Court below that the cheques were issued for admitted debt, in my
opinion, Court below was justified in acquitting Respondent Nos. 2
and 3/Accused.
5] No case for grant of leave to appeal is made out. As such leave
stands refused. Criminal Application No. 86 of 2015 stands rejected.
( NITIN W. SAMBRE, J. )
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!