Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

S.Sangari vs Kasthuri
2021 Latest Caselaw 23553 Mad

Citation : 2021 Latest Caselaw 23553 Mad
Judgement Date : 1 December, 2021

Madras High Court
S.Sangari vs Kasthuri on 1 December, 2021
                                                                                        Crl.O.P.No.22689 of 2017 &
                                                                 Crl.M.P.Nos.13232 & 13233 of 2017 & 11220 of 2018

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                     Dated: 01.12.2021

                                                         Coram:

                          THE HONOURABLE MR.JUSTICE N.SATHISH KUMAR

                                              Crl.O.P.No.22689 of 2017 &
                                   Crl.M.P.Noss.13232 & 13233 of 2017 & 11220 of 2018


                S.Sangari                                                                 ...Petitioner


                                                            Vs


                Kasthuri                                                                  ...Respondent


                PRAYER: Criminal Original Petition filed under Section 482 of Criminal
                Procedure Code, to call for the records of the complaint filed under section 138 of
                Negotiable Instruments Act by the respondent inC.C.No.569 of 2017 on the file of
                the learned IV Fast Track Court, George Town, Chennai and quash the same.


                                        For Petitioner    : Mr.Dr.G.Krishnamurthy

                                        For Respondent    : No appearance




                Page 1 / 6


https://www.mhc.tn.gov.in/judis
                                                                                       Crl.O.P.No.22689 of 2017 &
                                                                Crl.M.P.Nos.13232 & 13233 of 2017 & 11220 of 2018

                                                      ORDER

This petition has been filed to quash the complaint filed in C.C.No.569 of

2017 on the file of the Fast Track Court No.IV, George Town, Chennai for the

offence under section 138 of Negotiable Instruments Act.

2. It is the case of the complainant that the accused has induced the

complainant to join in a saving scheme and collected huge amount and as against

the same, the cheque has been issued. When the same was presented for

encashment, the cheque was dishonoured for the reason 'payment stopped by

drawer'. After issuing statutory notice, the present complaint has been filed. The

same has been sought to be quashed mainly on the ground that since the cheque

was not dishonoured, offence under section 138 of the Negotiable Instruments Act

will not be attracted. It is his further contention that the cheque was issued under

coercion in the police station. Therefore, the cheque cannot be enforced for

legally enforceable debt. Though he has relied on the judgments in

1. Rajendran Vs. N.Radhakrishnan in Criminal Appeal

No.235 of 2005 dated 17.07.2012 [Madras High Court]

Page 2 / 6

https://www.mhc.tn.gov.in/judis Crl.O.P.No.22689 of 2017 & Crl.M.P.Nos.13232 & 13233 of 2017 & 11220 of 2018

2. Subburam Vs. Rajaguru in Crl.O.P.[MD] No.14830 of

2004, dated 06.07.2007 [Madurai Bench of Madras High

Court]

3. Chellammal Vs. S.Krishnamoorthy in

Crl.O.P.No.7989 of 2009, dated 05.08.2009 [Madras High

Court]

a perusal of above judgments, it is seen that the same have been passed in an

appeal taking into consideration of proved facts. The other judgments relied on by

the petitioner are where there is no legally enforceable debts. Hence, the above

judgments cannot be mechanically applied to the present case. Whether or not the

cheques were issued as a result of coercion is a matter of evidence. In such view

of the matter, this Court cannot assume the role of the trial Court while exercising

its jurisdiction under section 482 of Cr.P.C. and come to the conclusion that the

facts have been proved. Therefore, the contention of the learned counsel for the

petitioner that the cheque was returned on the ground of stop payment has no legs

to stand. Hence, I do not find any grounds to quash the proceedings.

Page 3 / 6

https://www.mhc.tn.gov.in/judis Crl.O.P.No.22689 of 2017 & Crl.M.P.Nos.13232 & 13233 of 2017 & 11220 of 2018

3. Accordingly, this Criminal Original Petition is dismissed. Consequently,

connected miscellaneous petitions are closed. The accused is directed to appear

before the trial Court within two weeks from the date of receipt of a copy of this

order and file an application under Section 436 of Code of Criminal Procedure. On

such filing of the application, trial Court is directed to release the accused on bail

on the same day on executing a bond for a sum of Rs.10,000/- (Rupees Ten

thousand only) each with two sureties. If thereafter, he absconds, a fresh FIR can

be registered under Section 229 A of the Indian Penal Code. The trial Court is

directed to dispose of the case in C.C.No.569 of 2017 expeditiously within a

period of three months from the date of receipt of a copy of this Order. the

personal appearance of the petitioners is dispensed with except for receiving

copies, for answering the charges, for questioning under section 313 of Cr.P.C.

and any other dates fixed by the Trial Court.


                                                                                                01.12.2021
                vrc/kbs

                Index      : Yes
                Internet   : Yes
                Speaking Order



                Page 4 / 6


https://www.mhc.tn.gov.in/judis
                                                                 Crl.O.P.No.22689 of 2017 &

Crl.M.P.Nos.13232 & 13233 of 2017 & 11220 of 2018

To

Fast Track Court No.IV, George Town, Chennai.

Page 5 / 6

https://www.mhc.tn.gov.in/judis Crl.O.P.No.22689 of 2017 & Crl.M.P.Nos.13232 & 13233 of 2017 & 11220 of 2018

N.SATHISH KUMAR, J.

vrc/kbs

Crl.O.P.No.22689 of 2017 & Crl.M.P.Nos.13232 & 13233 of 2017 & 11220 of 2018

01.12.2021

Page 6 / 6

https://www.mhc.tn.gov.in/judis

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter