Delhi District Court
Manish Premji Soni vs Shahid Attar on 28 November, 2023
CNR No. DLNE01-002653-2023
Manish Premji Soni & Anr. v. Shahid Attar
Crl. Appeal No.77/23, PS Bhajanpura
Judgment dated 28.11.2023
DLNE010026532023
IN THE COURT OF SH. PULASTYA PRAMACHALA
ADDITIONAL SESSIONS JUDGE-03,
NORTH-EAST DISTRICT,
KARKARDOOMA COURTS: DELHI
Criminal Appeal No. : 77/2023
Under Section : 449 Cr.P.C.
Police Station : Bhajanpura
Complaint Case No. : 1047/2019
CNR Nos. : DLNE01-002653-2023
In the matter of: -
1. Sh. Manish Premji Soni
S/o. Sh. Premji Soni,
R/o. B-403, Padmavathi, CHS Dumping Road,
Mulund West, Near Croma,
Mulund, Mumbai, Maharashtra.
2. Sh. Krish Sameer Vora
S/o. Sh. Sameer Vora,
R/o. Room No.18, 3rd Floor,
Balrajeshwar Appartment, Balrajeshwar Road,
Mulund West, Mumbai, Maharashtra.
...Appellants
Versus
Sh. Shahid Attar
S/o. Sh. Sikander Attar,
R/o. H.No. B-27, Madhu Kunj Gali,
Char Khamba Transformer,
North Gonda, Delhi-110053.
...Respondent
Page 1 of 8 (PulastyaDigitally
Pramachala)
signed
by PULASTYA
ASJ-03, North-East District,
PULASTYA PRAMACHALA
Karkardooma
PRAMACHALA Courts,
Date: Delhi
2023.11.28
11:10:06 +0530
CNR No. DLNE01-002653-2023
Manish Premji Soni & Anr. v. Shahid Attar
Crl. Appeal No.77/23, PS Bhajanpura
Judgment dated 28.11.2023
Date of Institution : 01.09.2023
Date of reserving order : 09.11.2023
Date of pronouncement : 28.11.2023
Decision : Appeal is allowed.
JUDGMENT
1. Present appeal has been preferred against impugned orders dated 12.07.2023 and 10.04.2023, passed by ld. MM-01, North-East District, Karkardooma Court, Delhi, in the case titled as Shahid Attar v. Manish Premji Soni, bearing Complaint Case (CT) No. 1047/19, under Section 138 Negotiable Instruments Act, 1881 (hereinafter referred to as the Act).
2. Vide impugned order dated 10.04.2023, trial court issued NBW against appellant no.1 herein for his non-appearance. Trial court also forfeited the bail bonds and issued directions for registration of FIR against appellant no.1 u/s. 229A IPC. Trial court issued warrants of attachment against appellants i.e. both the appellants herein for recovery of Rs.1 lakh, on forfeiture of bail bonds. Trial court also recorded that according to report received from the bank the FDR furnished with surety bond on 25.03.2023, was withdrawn on 26.03.2023 itself. Trial court also issued bailable warrant against his surety i.e. Sh. Krish Sameer Vora/appellant no. 2 herein.
3. Thereafter, vide order dated 12.07.2023 trial court stayed NBW against appellant no.1 till 12.09.2023, subject to deposit of Rs.1 lakh each by both the appellants within seven days i.e. up to 12.09.2023. Trial court also recorded the report sent by SHO PS Farsh Bazar about registration of FIR No.284/23, u/s. 229A IPC.
Page 2 of 8 (Pulastya Pramachala) ASJ-03, North-East District, Digitally signed by PULASTYA Karkardooma Courts, Delhi PULASTYA PRAMACHALA PRAMACHALA Date: 2023.11.28 11:10:17 +0530 CNR No. DLNE01-002653-2023
Manish Premji Soni & Anr. v. Shahid Attar Crl. Appeal No.77/23, PS Bhajanpura Judgment dated 28.11.2023
4. Being aggrieved of the impugned order, appellants have preferred this appeal on the following grounds :-
● That trial court failed to appreciate that arrest of appellant no.1/accused was illegal or unlawful and the subsequent proceedings have also become illegal.
● That impugned order dated 10.04.2023 is consolidated order, whereby due to non-appearance of appellant no.1, trial court forfeited the bail bonds and sent the same to SHO PS Farsh Bazar for registration of FIR against appellant no.1 u/s. 229A IPC, without issuing notice as prescribed u/s. 446 Cr.P.C. ● That trial court failed to take judicial notice of the fact that a show cause notice u/s. 446 Cr.P.C. was mandatory prior to forfeiting of the bonds and before issuing the recovery warrant. ● That trial court failed to appreciate the law laid down by Allahabad High Court in Criminal Appeal No.1126 of 2016, titled as Jamuna Deen and Anr. v. State of U.P. (2016) 03 AHC CK 0125, wherein court held that: -
"8. First, I would like to produce sub-section 1 of Section 446, Cr.P.C., which reads as under:-
"446. Procedure when bond has been forfeited.-(1)Where a bond under this Code is for appearance, or for production of property, before a Court and it is proved to the satisfaction of that Court or of any Court to which the case has subsequently been transferred, that the bond has been forfeited, or where, in respect of any other bond under this Code, it is proved to the satisfaction of the Court by which the bond was taken, or of any Court to which the case has subsequently been transferred, or of the Court of any Magistrate of the first class, that the bond has been forfeited, the Court shall record the grounds of such proof, and may call upon any person bound by such bond to pay the penalty thereof or to show cause why it should not be paid."
Explanation: A condition in a bond for appearance, or for production of property, before a Court shall be construed as including a condition for appearance, or as the case may be, for production of property, before any Court to which the case may subsequently be transferred.
9. Afore-quoted sub-section reveals that forfeiture of the bond has to precede the issue of notice under Section 446, Cr.P.C. ..........
10. From the perusal of the annexure-1 to the Supplementary Affidavit I also find that notices under Section 446, Cr.P.C. issued to the Page 3 of 8 (Pulastya Pramachala) Digitally signed ASJ-03, by North-East PULASTYA District, PULASTYA PRAMACHALA Karkardooma Courts, Delhi PRAMACHALA Date:
2023.11.28 11:10:26 +0530 CNR No. DLNE01-002653-2023 Manish Premji Soni & Anr. v. Shahid Attar Crl. Appeal No.77/23, PS Bhajanpura Judgment dated 28.11.2023 appellants were not in proper form. In Schedule 2 of the Cr.P.C. Form No. 48 has been given, which prescribes the format in which notice is required to be given to the surety. The notice issued by the learned trial Judge is not in the proper format, as referred above.
11. Since the order suffers illegality on two score, I am not able to accept the arguments advanced by the learned AGA and in my opinion, the appeal has substance and it deserves to be allowed." ● That trial court failed to appreciate the law laid down by Allahabad High Court in Criminal Appeal No. 2322 of 2011, titled as Banarasi Lal Vishwakarma and Anr. v. State of U.P. (2011) 04 AHC CK 0107, wherein court has held that: -
"In such circumstances the sureties cannot be penalised if the accused appeared subsequently for facing trial. The court below while separating the proceedings u/s 446 Code of Criminal Procedure and directing to register a case by an order dated 1.10.2010 has also issued notices for recovery in the same breath. u/s 446 Code of Criminal Procedure show cause notice is mandatory prior to forfeiting the bonds and before issuing the recovery warrant. The order sheet of the case does not indicate that the bonds have been forfeited. It is the duty of the Court to give a notice to the person whose bond is or has been forfeited, calling upon him either to pay the penalty or to show cause why it should not be paid. If he pays the penalty in pursuance of the notice, the matter ends. If he does not pay the penalty and offers some explanation showing reasonable causes of non appearance of the accused, the Court has to consider the causes and pass a reasoned order thereon. If the cause shown is not sufficient the amount of the penalty should be determined remains unpaid, the Court has power to make recovery of the penalty as fine. Nothing such has happened as is evident from the order sheet itself and directly an order for recovery has been issued against the sureties, therefore, the order passed by the court below is unsustainable and as such cannot be upheld and is liable to be set aside. The appeal succeeds and is allowed and the recovery proceedings if any held in pursuance of the order is set aside."
● That trial court failed to issue any notice to the appellants and forfeited the bail bonds on only a single date non appearance. ● That trial court failed to take into consideration that the appellants appeared on the next date of hearing i.e. 12.07.2023 on its own and gave a plausible explanation for non appearance of appellant no.1 on 10.04.2023, still trial court imposed fine of Rs.1,00,000/- each on both the appellants without recording their Digitally signed by PULASTYA PRAMACHALA PULASTYA (Pulastya Page 4 of 8 Pramachala) PRAMACHALA Date: District, ASJ-03, North-East 2023.11.28 Karkardooma Courts, Delhi 11:10:36 +0530 CNR No. DLNE01-002653-2023 Manish Premji Soni & Anr. v. Shahid Attar Crl. Appeal No.77/23, PS Bhajanpura Judgment dated 28.11.2023 submissions. Trial court did not give an opportunity to be heard, which is against the principle of natural justice. ● That trial court did not appreciate the submissions made by appellants and their poor financial condition, and passed the impugned orders in a mechanical manner.
5. In support of his contentions, ld. counsel for appellants relied upon certain case laws, which are as follows: -
● Istkar v. State of U.P. & Anr. Criminal Appeal No.2034 of 2022, decided on 11.11.2022 by Supreme Court.
● Banarasi Lal (supra).
● Jamuna Deen (supra).
● Raheem Shah & Anr. v. Govind Singh & Ors., Civil Appeal
No.4628 of 2023, decided on 24.07.2023 by Supreme Court.
6. Ld. counsel for appellants prayed for setting aside the impugned orders dated 12.07.2023 and 10.04.2023.
7. Ld. counsel for appellants relied upon case of Istkar (supra), wherein Hon'ble Supreme Court observed as under: -
"13.Further, Section 446 CrPC lays down the procedure for forfeiture of bond for appearance or for production of property and also for any other bond under the Code. The provision empowers the Court to call upon such person bound by the bond to pay penalty or to show cause as to why he should not pay the penalty. Sub-section (3) of Section 446 CrPC vests discretionary power to the Court to remit any portion of the penalty mentioned and enforce payment in part only, after recording its reasons for doing so. This clearly enunciates that even when a person fails to show sufficient cause as to forfeiture of the bond amount, the Court is not bound to direct payment or recovery of the entire bond amount. The Court can exercise its discretion and remit some portion of the bond owing to the nature of the offence, status and position of the person, and having regard to other facts and circumstances of the case or when the amount of bond is unduly excessive."
Arguments: -
8. Sh. Nishchal Joshi, ld. counsel for appellants argued on the lines of plea taken by him in the grounds of appeal. Ld. counsel for appellants submitted that ld. MM did not follow the mandate of Page 5 of 8 (Pulastya Pramachala) Digitally signed ASJ-03, North-East District, by PULASTYA PULASTYA PRAMACHALA Karkardooma Courts, Delhi PRAMACHALA Date:
2023.11.28 11:10:46 +0530 CNR No. DLNE01-002653-2023 Manish Premji Soni & Anr. v. Shahid Attar Crl. Appeal No.77/23, PS Bhajanpura Judgment dated 28.11.2023 law and straightaway issued warrant of attachment for recovery of penalty amount, though he was duty bound to issue show cause notice to seek explanation from the appellants before imposing any penalty.
9. Sh. Abid Husain, ld. counsel for respondent argued that accused/respondent herein had been deliberately delaying the proceedings. It was further argued that ld. MM was justified in passing the impugned orders as respondent herein was playing game of hide and seek.
Findings: -
10. Section 446 Cr.P.C. has already been mentioned herein-above. In the grounds though appellants have taken several grounds, but the issue revolves around compliance of provision u/s 446 Cr.P.C. Therefore, I shall discuss the relevant proceedings only. As per record, appellant no. 1 had not appeared before the trial court and warrants issued against him were also returned back unexecuted in the past. Ld. MM gave directions to higher officers of the police to take sufficient steps and finally appellant no. 1 was arrested and produced before Duty MM on 25.03.2023. He was released on bail on his furnishing bail bond in the sum of Rs. 1 lac with one surety. Bail bond included personal bond of appellant no.1 and surety bond of appellant no. 2, and each bond was furnished in the sum of Rs. 1 lac. Appellant no. 1 again did not appear before the trial court on the next date fixed i.e. 10.04.2023 and a report was also received to inform that fixed deposit furnished by appellant no. 2 with surety bond, was encashed by him on the very next day of furnishing surety bond.
Page 6 of 8 Digitally (Pulastya signed
Pramachala)
by PULASTYA
ASJ-03, North-East District,
PULASTYA PRAMACHALA
Karkardooma Courts, Delhi
PRAMACHALA Date:
2023.11.28
11:10:54 +0530
CNR No. DLNE01-002653-2023
Manish Premji Soni & Anr. v. Shahid Attar Crl. Appeal No.77/23, PS Bhajanpura Judgment dated 28.11.2023
11. Ld. MM in these circumstances passed the impugned order dt. 10.04.2023. Though, it is apparent that omission of appellant no.1 to appear on the next date, coupled with report of encashment of FDR by appellant no. 2 on very next day of furnishing surety bond, were in fact disturbing especially when appellant no. 1 had not put in his appearance before trial court for a long period. But, at the same time, it is also apparent that procedure u/s 446 Cr.P.C. was not adopted by ld. MM. No notice under Section 446 Cr.P.C. was given to the appellants herein before imposing the penalty. The order directing the issuance of warrant of attachment for recovery of the penalty, was in ignorance to the mandate of law u/s 446 Cr.P.C., hence, impugned order dt. 10.04.2023 cannot be upheld. Resultantly, the consequent order dt. 12.09.2023 is also not sustainable. Therefore, both aforesaid orders and other subsequent order for recovery of penalty from both the appellants, are hereby set aside. The appeal is, accordingly allowed.
12. Ld. MM shall afford an opportunity to both the appellants to show cause as to why not penalty be imposed on them, on forfeiture of personal bond and surety bond respectively. Ld. MM shall decide afresh the issue of imposition of penalty upon the appellants, after appreciating their plea, in accordance with law u/s 446 Cr.P.C. It is further made clear that since both the appellants are now well aware of the proceedings taken place resulting into forfeiture of bail bond, there shall not be any need of issuing notice u/s 446 Cr.P.C. Both the appellants shall file their explanation within the time given by ld. MM.
Page 7 of 8 Digitally (Pulastya signed
Pramachala)
by PULASTYA
ASJ-03, North-East District,
PULASTYA PRAMACHALA
Karkardooma Courts, Delhi
PRAMACHALA Date:
2023.11.28
11:11:02 +0530
CNR No. DLNE01-002653-2023
Manish Premji Soni & Anr. v. Shahid Attar Crl. Appeal No.77/23, PS Bhajanpura Judgment dated 28.11.2023
13. Copy of this judgment be sent to the trial court with TCR. File of appeal be consigned to record room, as per rules.
Digitally signed by PULASTYAPULASTYA PRAMACHALA PRAMACHALA Date: 2023.11.28 11:11:12 +0530 Announced in the open court (PULASTYA PRAMACHALA) today on 28.11.2023 ASJ-03(North East) (Judgment contains 8 pages) Karkardooma Courts/Delhi Page 8 of 8 (Pulastya Pramachala) ASJ-03, North-East District, Karkardooma Courts, Delhi