Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ranibala Yengkhom vs Irungbam Johney Chanu
2026 Latest Caselaw 1672 Mani

Citation : 2026 Latest Caselaw 1672 Mani
Judgement Date : 16 March, 2026

[Cites 6, Cited by 0]

Manipur High Court

Ranibala Yengkhom vs Irungbam Johney Chanu on 16 March, 2026

Author: A. Guneshwar Sharma
Bench: A. Guneshwar Sharma
                                                                  Item Nos. 2-3

                   IN THE HIGH COURT OF MANIPUR
                             AT IMPHAL

                       CRIL.PETN. No. 24 of 2026

      Ranibala Yengkhom.
                                                          ...Petitioner
                                   - Versus -
      Irungbam Johney Chanu.
                                                        ...Respondent
                                  With
                      MC(Cril.Petn.) No. 19 of 2026

                         B EF O R E
          HON'BLE MR. JUSTICE A. GUNESHWAR SHARMA

                                 ORDER

16-03-2026

[1] Heard Mr. S. Biswajit Meitei, learned senior counsel assisted by

Mr. W. Sanatomba, learned counsel for the petitioner.

[2] By the present petition, under Section 482 of CrPC, 1973/528 of

BNSS, 2023, the petitioner has approached this Court for setting aside of

the order dated 04-10-2025 passed by the learned Chief Judicial Magistrate,

Imphal West in Cril. (Misc.) Case No. 143 of 2024 [Ref: Cril. (NI) Case No.

50 of 2023) and also the order dated 24-02-2026 passed by the learned

Sessions Judge, Imphal West in Cril. Revision Case No. 20 of 2025

upholding the order dated 04-10-2025 passed by the learned Chief Judicial

Magistrate, Imphal West. By the impugned orders, the petitioner, who is an

accused in the complaint case filed by the respondent herein, was directed

to pay a sum of Rs. 2,72,000/- as interim compensation under Section 143A

of Negotiable Instruments Act within a period of 60 days from the date of the

order and the direction of the order of learned CJM, Imphal West was upheld

by the learned Sessions Judge, Imphal West by the impugned order dated

24-02-2026.

[3] Issue notice to the sole respondent in the main petition as well as

the application for interim relief.

[4] The petitioner is directed to take steps to the respondent by speed

post within one week and file an affidavit of proof of service.

[5] Mr. S. Biswajit Meitei, learned senior counsel for the petitioner,

submits that the direction in the impugned order of payment of Rs. 2,72,000/-

as interim compensation under Section 143A of NI Act be stayed during the

pendency of the present criminal petition, as the petitioner has a prima facie

good case on merits in the complaint filed by the respondent. It is submitted

that the complaint case under Negotiable Instruments Act is based on a

promissory note dated 18-06-2021 allegedly issued by the

petitioner/accused in favour of the respondent/complainant, whereby the

petitioner promised to pay a sum of Rs. 44,00,000/- to the respondent and

a cheque of Rs. 34,00,000/- was issued by the petitioner in partial discharge

of the liability of Rs. 44,00,000/- mentioned in the said promissory note and

when the cheque was dishonoured by the bank due to insufficiency of funds,

the respondent filed a complaint under Section 138 NI Act before the Court

of learned CJM, Imphal West and the same was registered as Cril. (NI) Case

No. 50 of 2023. The petitioner pleaded not guilty and claimed trial and in the

circumstances, the respondent filed an application being Cril. (Misc.) Case

No. 143 of 2024 under Section 143A of the NI Act seeking payment of 20%

of the cheque amount of Rs. 34,00,000/- as interim compensation. By the

impugned order dated 04-10-2025 passed by the learned CJM, Imphal

West, the petitioner was directed to pay interim compensation of

Rs. 2,72,000/- @ 8% of the cheque amount of Rs. 34,00,000/- and the same

was upheld by the learned Sessions Judge, Imphal West. Mr. S. Biswajit

Meitei, learned senior counsel for the petitioner, submits that the petitioner

has a good case on merits and if the interim compensation is paid and in

case, the petitioner is finally acquitted, she will be forced to file a proceeding

for recovery of the interim compensation. Learned senior counsel for the

petitioner submits that the basis for issuing the cheque was the promissory

note dated 18-06-2021. It is pointed out that the said document is not a

promissory note in the true sense as defined under Section 4 of the NI Act.

It is also submitted that there are alterations with respect to the amount

undertaken to be paid by the petitioner. The words "Rupees forty four

thousand only" has been corrected as "Rupees forty four lakhs only" without

any authentication by the petitioner and also the rate of interest has not been

mentioned. It is also submitted that there is overwriting in the name of the

respondent/complainant and the name of the complainant's husband

mentioned in the promissory note is different from that stated in the

complaint case. The promissory note is hit by Section 87 of the NI Act as

there is a material alteration in the promissory note and there is no signature

of the petitioner endorsing such correction. In the circumstances, it is

submitted that the petitioner has a good case on merits and is likely to

succeed and the direction to pay Rs. 2,72,000/- as interim compensation

would cause inconvenience to the petitioner. It is also submitted that the

material alterations and defects in the promissory note as well as the

amendment of the demand notice have not been properly considered by the

court below. Learned senior counsel for the petitioner refers to the decision

of Hon'ble Supreme Court in the case of Rakesh Ranjan Shrivastava

versus The State of Jharkhand reported as (2024) 4 SCC 419 where it is

stated that for granting an interim compensation under Section 143 A (1) of

the NI Act, the same has to be made on the following considerations:--

The provision is directory and not mandatory and the Court must

record reasons for indicating consideration of relevant parameters

and prima facie evaluate the case of both the complainant and the

accused on merits and the compensation can be issued only if the

complainant makes out a prima facie case and if the defence of

the accused is found to be prima facie plausible, the Court may

exercise discretion in refusing to grant interim compensation.

[6] Learned senior counsel for the petitioner also refers to a decision

of this Court reported in 2025 (4) MnLJ 1 wherein it was held that mere

issuance of a cheque is not sufficient and that the complainant has to prove

that the cheque was issued in discharge of a legally enforceable debt or

liability. Learned senior counsel for the petitioner also refers to another order

of this Court dated 25-02-2026 in CRIL. PETN. No. 18 of 2026 wherein the

payment of interim compensation was stayed as the accused has a good

case on merits. It is therefore prayed that the direction for payment of interim

compensation of Rs. 2,72,000/- be stayed during the pendency of the

present criminal petition.

[7] This Court has perused the materials on record and it is seen that

a cheque of Rs. 34,00,000/- was issued by the petitioner to the respondent

in partial discharge of a sum of Rs. 44,00,000/- allegedly borrowed by the

petitioner from the respondent as recorded in the promissory note dated 18-

06-2021. On perusal of the said promissory note, this Court finds correction

and alteration in the name of the complainant and in the amount of the sum

borrowed in figures, without appending any signature by the petitioner. In

the circumstances, the direction for payment of Rs. 2,72,000/- as interim

compensation in the order dated 04-10-2025 in Cril. (Misc.) Case No. 143

of 2024 [Ref: Cril. (NI) Case No. 50 of 2023) and the order dated 24-02-2026

in Cril. Revision Case No. 20 of 2025 shall remain suspended till the next

date. However, it is clarified that there is no stay of the proceedings in Cril.

(NI) Case No. 50 of 2023 pending before the Court of learned Chief Judicial

Magistrate, Imphal West.

 [8]            List these cases on 22-04-2026.

 [9]            Send a copy of this order to the learned CJM, Imphal West for

 information.




                                                        JUDGE

 Victoria


NINGOM Digitally  signed
         by NINGOMBAM
BAM      VICTORIA
         Date: 2026.03.17
VICTORIA 10:35:12 +05'30'





 

 
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