Citation : 2023 Latest Caselaw 1333 Tel
Judgement Date : 20 March, 2023
1
THE HONOURABLE SRI JUSTICE K.SURENDER
CRIMINAL PETITION Nos.2839 AND 2865 OF 2023
COMMON ORDER:
These Criminal Petitions are filed under Section 482 of the
Code of Criminal Procedure, 1973 (for short 'Cr.P.C.') by the
petitioners - accused Nos.1 and 2 to quash the orders passed in
Crl.M.P.Nos.575 of 2019 and 54 of 2020 in C.C.Nos.510 of 2018 and
511 of 2018 respectively, by the learned Judicial I Class Magistrate
at Yellandu.
2. Heard learned counsel for the petitioners and learned
Additional Public Prosecutor for the State. Perused the record.
3. The 2nd respondent - de facto complainant is prosecuting the
petitioners for the offence punishable under Section 138 of
Negotiable Instruments Act (for short 'N.I. Act') vide C.C.Nos.510 of
2018 and 511 of 2018. During the pendency of said calendar cases,
Crl.M.P.Nos.575 of 2019 and 54 of 2020 in C.C.Nos.510 of 2018 and
511 of 2018 respectively, were filed by the 2nd respondent praying
the Court concerned to grant Rs.4,00,000/- i.e., 20% of the cheque
amount towards interim compensation from the accused. The
learned Magistrate by order dated 24.01.2023 allowed both the
applications directing the accused to pay an amount of Rs.4,00,000/-
to the petitioner/complainant towards interim compensation within
60 days from the date of said orders, under Section 143(A) of N.I.
Act.
4. Learned counsel appearing for the petitioners would submit
that there are no reasons given by the learned Magistrate while
granting compensation and the present orders reflect non-
application of mind by the learned Magistrate and no tenable
reasons are given for granting compensation. Further, learned
counsel relied upon the judgment of High Court of Bombay (Nagpur
Bench) in case of Ashwin Ashokrao Karokar vs. Laxmikant Govind
Joshi in Criminal Writ Petition Nos.48 and 71 of 2022.
5. As seen from the orders, the learned Magistrate found that
the amount was taken for the purpose of business development by
the petitioners and after 251 Cr.P.C. examination, it was represented
that the cheques were fabricated and prayed to dismiss the
applications.
6. Since both the calendar cases are of the year 2018 and
utmost the witnesses would be examined in a 138 N.I. Act case
would be the complainant and another witness. In the said
circumstances, when the cases are pending for the last five (05)
years, this Court deems it appropriate to direct the Court concerned
to dispose off both the calendar cases as expeditiously as possible,
within a period of four (04) months, in accordance with law, from
the date of receipt of a copy of this order.
7. With the above observation, both the Criminal Petitions are
disposed of.
Miscellaneous applications pending, if any, shall stand closed.
_____________ K.SURENDER, J Date: 20.03.2023.
rev/gv
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!