Citation : 2022 Latest Caselaw 5167 HP
Judgement Date : 1 July, 2022
IN THE HIGH COURT OF HIMACHAL PRADESH AT SHIMLA
.
ON THE 1st DAY OF JULY, 2022.
BEFORE
HON'BLE MR. JUSTICE TARLOK SINGH CHAUHAN
CRIMINAL REVISION No. 93 of 2022
WITH CRIMINAL REVISION No.94 of 2022.
Between:-
1. CRIMINAL REVISION No. 93 of 2022.
SH. JAGDEEP KRISHAN, SON OF LATE
SHRI RAM NATH, RESIDENT OF
VILLAGE SILIHARI, NEAR POLICE STATION,
KANDAGHAT, DISTT. SOLAN, H.P.
......PETITIONER.
(BY SH. MOHAN SINGH, ADVOCATE)
AND
1. SH. DEEPAK KUMAR SON OF
SHRI PAWAN KUMAR, RESIDENT OF
VILLAGE KIARI GHAT, TEHSIL KANDAGHAT,
DISTT. SOLAN, H.P.
2. STATE OF H.P.
......RESPONDENTS.
(SH. AJAY KUMAR, ADVOCATE, FOR
RESPONDENT-1).
(SH. RAJINDER DOGRA, SENIOR ADDITIONAL
ADVOCATE GENERAL WITH SH. VINOD THAKUR,
ADDITIONAL ADVOCATE GENERAL AND
SH. RAJAT CHAUHAN, LAW OFFICER, FOR
RESPONDENT-2).
::: Downloaded on - 04/07/2022 20:02:48 :::CIS
2
2. CRIMINAL REVISION No. 94 of 2022.
SH. JAGDEEP KRISHAN, SON OF LATE
.
SHRI RAM NATH, RESIDENT OF
VILLAGE SILIHARI, NEAR POLICE STATION,
KANDAGHAT, DISTT. SOLAN, H.P.
......PETITIONER.
(BY SH. MOHAN SINGH, ADVOCATE)
AND
1.
SH. DEEPAK KUMAR SON OF
SHRI PAWAN KUMAR, RESIDENT OF
VILLAGE KIARI GHAT, TEHSIL KANDAGHAT,
DISTT. SOLAN, H.P.
2. STATE OF H.P.
......RESPONDENTS.
(SH. AJAY KUMAR, ADVOCATE, FOR
RESPONDENT-1).
(SH. RAJINDER DOGRA, SENIOR ADDITIONAL
ADVOCATE GENERAL WITH SH. VINOD THAKUR,
ADDITIONAL ADVOCATE GENERAL AND
SH. RAJAT CHAUHAN, LAW OFFICER, FOR
RESPONDENT-2).
These criminal revisions coming on for final
disposal at the admission stage this day, the Court passed
the following:
ORDER
These criminal revisions are directed against the
judgment(s) passed by the learned Sessions Judge, Solan,
District Solan, H.P. on 31.12.2021 whereby the appeals
filed by the petitioner were dismissed and the revisions filed
.
on behalf of the respondent-complainant were partly
allowed.
2. The respondent-complainant instituted a
complaint under Section 137 of the Negotiable Instruments
Act, 1881, (for short N.I. Act) for dishonour of cheque
amounting to Rs. 5,00,000/-. The same after the trial was
allowed and the petitioner was convicted and sentenced by
the learned trial Magistrate to undergo simple
imprisonment for one month and to pay fine of
Rs.4,50,000/- to the respondent-complainant.
3. The petitioner filed appeal before the learned
Sessions Judge, who decided the same along with another
revision petition preferred by the respondent-complainant.
The revision petition filed by the respondent-complainant
was partly allowed to the extent directing the petitioner to
pay compensation in the sum of Rs.5,75,000/- to the
respondent-complainant instead of Rs.4,50,000/-. However,
the imprisonment part had not been modified. As regards
the appeal filed by the petitioner, the same was ordered to
be dismissed.
4. Aggrieved by both these orders, the petitioner
has filed these revision petitions, inter alia, on the ground
.
that the orders passed by the learned Sessions Judge are
harsh and oppressive and otherwise are not in tune with
the objects of Section 118.
5. I have heard the learned counsel for the parties
and gone through the records of the case.
6. As regards purpose and object for which N.I. Act
has been enacted, one needs to refer to the judgment of
the Hon'ble Supreme Court in Bharat Barrel & Drum
Manufacturing Company vs. Amin Chand Payre Lal
(1993) 3 SCC 35 wherein it was observed as under:-
"8. In order to properly appreciate the rival
contentions in the light of almost admitted facts, it is necessary to keep in mind the purpose and object
for which the Act was enacted and special provision for trial of suits based upon the Act was made under
Order XXXVII of the Code of Civil Procedure. Generally speaking, the law relating to negotiable instruments is the law of thee commercial would which was enacted to facilitate the activities in trade and commerce making provision of giving sanctity to the instruments of credit which could be deemed to be convertible into money and easily passable from one person to another. In the absence of such instruments, the trade and commerce activities were
likely to be adversely affected as it was not practicable for the trading community to carry on
.
with it the bulk of the currency in force. The
introduction of negotiable instruments owes its origin to the bartering system prevalent in the
primitive society. The negotiable instruments are, in fact, the instruments of credit being convertible on account of the legality of being negotiated and thus easily passable from one hand to another. The
source of Indian law relating to such instruments is admittedly the English Common Law. The main object of the Act is to legalise the system by which
instruments contemplated by it could pass from
hand to hand by negotiation like any other goods. The purpose of the Act was to present an orderly and authoritative statement of the leading rules of law
relating to the negotiable instruments. The Act intends to legalise the system under which claims
upon mercantile instruments could be equated with ordinary goods passing from hand to hand. To
achieve the objective of the Act, the Legislature in its wisdom thought it proper to make provision in the
Act for conferring such privileges to the mercantile instruments contemplated under it and provide special procedure in case the obligation under the instrument was not discharged. Procedure prescribed under Order XXXVII of the Code of Civil Procedure is a step in that direction providing for summary procedure for trial of commercial cases based upon negotiable instruments. The privilege conferred under the Act including the presumptions under
Section 118 of the Act and summary procedure provided under the C.P.C. are aimed at providing
.
certainty, security and continuity in business
transactions. The laws relating to the Act are, therefore, required to be interpreted in the light of
the objects intended to be achieved by it, despite there being deviation from the general presumptions of law and the procedure provided for the redressal of the grievances to the litigants."
7.
The object of Chapter-XVII of the N.I. Act is not
only punitive but also compensatory and restitutive.
r The
provisions of N.I. Act envision a single window for criminal
liability for dishonour of cheque as well as civil liability for
realization of the cheque amount. It is also well settled that
there needs to be a consistent approach towards awarding
the compensation and unless there exist special
circumstances, the Court should uniformly levy fine up to
twice the cheque amount along with simple interest @ 9%
p.a. (Refer: K.S. Ranganatha vs. Vittal Shetty 2021 (14)
Scale 685).
8. The law laid down by the Hon'ble Supreme Court
in R. Vijayan vs. Baby & Another (2012) 1 SCC 260,
was reiterated and reaffirmed by Hon'ble three Judges'
Bench of the Hon'ble Supreme Court in Kalamani Tex
and another vs. P. Balasubramanian, (2021) 5 SCC
283, which in turn, was reiterated and reaffirmed in K.S.
.
Ranganatha vs. Vittal Shetty, 2021 (14) Scale 685).
9. Bearing in mind the aforesaid exposition of law,
it needs to be noticed that the complaint in the instant
case was instituted on 07.07.2012 i.e. nearly a decade ago.
The cheque amount was Rs.5,00,000/- and, therefore, in
such circumstances,
r the learned Sessions Judge was
absolutely right in directing the petitioner to pay
compensation of Rs.5,75,000/- instead of Rs.4,50,000/- as
awarded by the learned trial Magistrate because after all
the complainant was required to be adequately
compensated.
10. Therefore, in the given circumstances, no fault
can be found with the judgment passed by the learned
Sessions Judge. However, since, the petitioner has paid the
entire amount, I deem it proper to compound the case.
Ordered accordingly.
11. Consequently, the impugned judgments of
conviction and sentence as passed by the learned trial
Magistrate and as upheld by the learned Sessions Judge,
are quashed and set aside.
12. The revisions petitions are disposed of in the
aforesaid terms. Pending application(s), if any, also stands
.
disposed of.
(Tarlok Singh Chauhan)
Judge 1st July, 2022.
(krt)
r to
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!