Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Hon'Ble R.C. Khulbe vs Unknown
2021 Latest Caselaw 5281 UK

Citation : 2021 Latest Caselaw 5281 UK
Judgement Date : 22 December, 2021

Uttarakhand High Court
Hon'Ble R.C. Khulbe vs Unknown on 22 December, 2021
                Office Notes,
             reports, orders or
SL.           proceedings or
      Date                                      COURT'S OR JUDGES'S ORDERS
No             directions and
             Registrar's order
              with Signatures
                                  Compounding Application No. IA /2/2021
                                  In
                                  CRLR No.366 of 2021
                                  Hon'ble R.C. Khulbe, J.

Mr. Karan Singh Dugtal, learned counsel for the revisionist.

Ms. Mamta Joshi, learned B.H. for the State. This revision is preferred against the judgment and order dated 27.06.2018 passed by the learned Judicial Magistrate 1st Class, Didihat, District Pithoragarh in Complaint Case No.52/2016, "Hari Singh Rawat Vs. Narayan Singh Martolia" as well as the order dated 09.11.2021 passed by learned Session Judge, Pithoragarh, District Pithoragarh in Criminal Appeal No.20 of 2018 "Narayan Singh Martolia Vs. Hari Singh Rawat & another.

Compounding application (IA/2/21) has been moved to compound the offence; the parties are present before the Court; the complainant Hari Singh Rawat fairly submitted that he has received all the amount from the revisionist (Narayan Singh Martolia); he does not want to pursue the revision; the compounding application is supported by an affidavit and duly verified by the respective counsels; the revisionist has already deposited 45,000/- before the SLSA; he produced the slip before the Court.

In Damodar S. Prabhu Vs. Sayed Babalal H., Criminal Appeal No.963 of 2010 (arising out of SLP (Crl.) No. 6369 of 2007) with Criminal Appeal Nos. 964-966 of 2010 (arising out of SLP (Crl.) Nos. 6370-6372 of 2007), the Apex Court has permitted compounding of offence between the parties for the cases falling under Section 138 of the Negotiable Instruments Act with certain riders. For the sake of convenience, relevant portion of the said judgment is quoted hereinbelow: -

""With regard to the progression of litigation in cheque bouncing cases, the learned Attorney General has urged this Court to frame guidelines for a graded scheme of imposing costs on parties who unduly delay compounding of the offence. It was submitted that the requirement of deposit of the costs will act as a deterrent for delayed composition, since at present, free and easy compounding of offences at any stage, however belated, gives an incentive to the drawer of the cheque to delay settling the cases for years. An application for compounding made after several years not only results in the system being burdened but the complainant is also deprived of effective justice. In view of this submission, we direct that the following guidelines be followed:

(i) In the circumstances, it is proposed as follows:

(a) That directions can be given that the writ of summons be suitably modified making it clear to the accused that he could make an application for compounding may be allowed by the Court without imposing any costs on the accused.

(b) If the accused does not make an application for compounding as aforesaid, then if an application for compounding is made before the Magistrate at a subsequent stage, compounding can be allowed of the cheque amount to be deposited as a condition for compounding with the Legal Services Authority, or such authority as the court deems fit.

(c) Similarly, if the application for compounding is made before the Sessions Court of a High Court in revision or appeal, such compounding may be allowed on the condition that the accused pays 15% of the cheque amount by way of costs.

(d) Finally, if the application for compounding is made before the Supreme Court, the figure would increase to 20% of the cheque amount."

In the light of abovementioned case, the revision is allowed. The judgments and orders, under challenge, are quashed and set aside. Accordingly, the revisionist is hereby acquitted.

Pending application, if any, stands disposed of accordingly.

(R.C. Khulbe, J.) 22.12.2021 Sukhbant

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter