Citation : 2022 Latest Caselaw 3626 Raj/2
Judgement Date : 9 May, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
S.B. Criminal Miscellaneous (Petition) No. 220/2022
M/s Indus Valley Exports, Address H-1-22 RIICO Industrial Area,
Mansarovar Jaipur Rajasthan Through Proprietor Pramod Rathore
----Petitioner
Versus
1. Creations, Through Owner Shri Sanjay Periwal S/o Shri
Bhagirath Periwal R/o House No. 33, Sanjay Marg, Hatroi,
District Jaipur Rajasthan.
2. State Of Rajasthan, Through P.P.
----Respondents
For Petitioner(s) : Mr. R.B. Sharma Ganthola For Respondent(s) : Mr. F.R. Meena, PP Mr. Jaideep Malik
HON'BLE MR. JUSTICE BIRENDRA KUMAR
Order
09/05/2022
The petitioner on trial was convicted for offence(s) under
Section 138 of the Negotiable Instruments Act.
At the appellate stage, the petitioner filed an application
under Section 391 of Cr.P.C. for bringing on record certain
documents as additional evidence to prove that the cheques were
not issued for payment of outstanding dues, rather the same were
issued as security. The impugned order would reveal that the
learned Lower Appellate Court observed that neither in the
complaint petition nor in any evidence, it has been stated that the
disputed cheques were for payment of some other bill or they
were handed over as security.
(2 of 3) [CRLMP-220/2022]
Learned counsel for the petitioner submits that the aforesaid
finding is error of record which would be evident from the
testimony of Pramod Rahtore. Statements of the petitioner was
recorded before the Court below as D.W.2 and a copy of the same
is as Annexure-33. In the said statement, the petitioner
specifically stated that he was in business relationship with the
complainant. The petitioner's firm is a manufacturer and exporter
of clothes, whereas complainant was trader of clothes. The
petitioner had issued ten cheques undated in between 03.05.2013
to 07.05.2013 as security deposits vide cheque No.028695 to
028704. Therefore, the finding of the trial Judge is error of record.
Learned counsel for respondent/complainant contends that
the petitioner simply stated that the documents proposed to be
brought on record at the appellate stage, were with the Chartered
Accountant. If the petitioner had knowledge that these documents
were necessary for just decision in the trial, it cannot be a ground
to not bring those documents at the appropriate stage of trial after
obtaining from the C.A. nor the petitioner had filed any such
application before the trial Judge that the documents were with
the C.A. Reliance has been placed on the judgment of Iqbal
Ahmad v. State of U.P. & Ors. decided on 06.02.2020 and
Rambhau & Ors. v. State of Maharashtra decided by the
Hon'ble Supreme Court on 26.04.2001.
Since the main issue before this Court is whether the finding
of the Lower Appellate Court is vitiated by error of record or not.
This issue was not there in any of the judgments relied by learned
counsel for respondent/complainant. The record reveals, as
discussed above, that the aforesaid finding is vitiated by error of
record. Hence, the same cannot be allowed to stand.
(3 of 3) [CRLMP-220/2022]
Accordingly, the impugned order dated 20.12.2021 passed
by the Upper Sessions Judge No.5, Jaipur Metropolitan-II in
Criminal Appeal No.11/2021 is hereby quashed and the matter is
remitted back to the court below to pass fresh order according to
law.
This petition stands allowed accordingly.
Pending application/s, if any, also stands disposed of.
(BIRENDRA KUMAR),J
Hemant/64
Powered by TCPDF (www.tcpdf.org)
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!