Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 13, Cited by 0]

Himachal Pradesh High Court

Decided On: 06.01.2026 vs Hi-Tech Satluj Motor Pvt. Ltd on 6 January, 2026

Author: Sushil Kukreja

Bench: Sushil Kukreja

                                          1                          Neutral Citation No. ( 2026:HHC:1296 )




    IN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA

                           Criminal Revision No. 83 of 2024
                           Decided on: 06.01.2026
    ________________________________________________
    Ashwani Kumar                               ....Petitioner




                                                                                    .
                               Versus





    Hi-Tech Satluj Motor Pvt. Ltd.           ....Respondent

    Coram





    The Hon'ble Mr. Justice Sushil Kukreja, Judge.
    Whether approved for reporting?1
    For the petitioner:          Mr. Dheeraj K. Vashisht,




                                                    of
                                 Advocate.
    For the respondent:          Mr. Vinod Chauhan, Advocate,
                                 with Ms. Aanchal Singh,
                        rt       Advocate.
    ________________________________________________
    Sushil Kukreja, Judge (oral)

The instant petition has been filed by the petitioner-accused under Section 397 read with Section 401 of the Code of Criminal Procedure (Cr.P.C.) against order dated 22.11.2023, passed by learned Sessions Judge, Hamirpur, H.P. in Cr. Misc. Application No. 188 of 2023, whereby the learned Sessions Judge, Hamirpur, H.P., had dismissed in default the application filed by the petitioner-

accused under Section 5 of the Act seeking condonation of delay in filing appeal against judgment of conviction and order of sentence, dated 27.12.2022, passed by learned 1 Whether reporters of Local Papers may be allowed to see the judgment?

::: Downloaded on - 06/01/2026 20:41:13 :::CIS

2 Neutral Citation No. ( 2026:HHC:1296 ) Judicial Magistrate First Class, Court No. III, Hamirpur, H.P., in Complaint No. 27 of 2016.

2. The brief facts, giving rise to the present petition, .

can succinctly be summarized as under:

2(a). On 27.12.2014 accused-Ashwani Kumar purchased a Nano car from the complainant-company and he promised to clear the balance amount of Rs.56,837/-, but of the accused failed to do so. The complainant-company, through its authorized representative, requested the accused rt to pay the aforesaid amount, but the accused issued cheque No. 696914, dated 21.12.2015, amounting to Rs.56,837/-.
However, the aforesaid cheque, on being presented for encashment by the complainant-company at its bank, i.e., PNB, Bhota, it was dishonoured with remarks "funds insufficient". Thereafter, the complainant-company on 13.01.2016 issued a demand notice to the petitioner-

accused, but he failed to liquidate his financial liability towards the complainant-company within the stipulated time.

Resultantly, the complainant-company filed a complaint under Section 138 of the Negotiable Instruments Act, 1881 (for short "the Act") before the learned Trial Court.

::: Downloaded on - 06/01/2026 20:41:13 :::CIS

3 Neutral Citation No. ( 2026:HHC:1296 )

3. The learned Trial Court after conclusion of the trial convicted the accused under Section 138 of the Act and sentenced him to undergo simple imprisonment for a period .

of two months and to pay fine of Rs.70,000/- to the complainant-company.

4. Being dissatisfied, the accused/petitioner/convict preferred an appeal before the learned Lower Appellate of Court, which was barred by limitation. Therefore, the petitioner-accused also filed an application under Section 5 rt of the Indian Limitation Act seeking condonation of delay in filing the appeal, but the said application was dismissed in default by the learned Lower Appellate Court, vide order dated 22.11.2023. Hence, the instant petition has been filed by the petitioner-accused under Section 397 read with Section 401 of Cr.P.C. against order 22.11.2023 with a prayer to quash and set-aside the aforesaid order and to restore and hear the appeal on merits.

5. During the pendency of the instant petition, an application (Cr.MP No. 5333 of 2025) under Section 528 of the Bhartiya Nagrik Suraksha Sanhita, 2023 (for short "BNSS") read with Section 147 of the Act has been filed by ::: Downloaded on - 06/01/2026 20:41:13 :::CIS 4 Neutral Citation No. ( 2026:HHC:1296 ) the petitioner-accused, seeking permission of this Court to compound the offence by setting-aside the judgment of conviction and order of sentence dated 2712.2022, passed .

by learned Judicial Magistrate First Class, Court No. III, Hamirpur, H.P., in Complaint No. 27 of 2016.

6. Today, petitioner/accused Ashwani Kumar and Ms. Archna, authorized representative of respondent-Hi-

of Tech Satluj Motor Pvt. Ltd., are present before this Court and their statements have been recorded and separately placed on the file.

rt

7. In his statement, petitioner/accused Ashwani Kumar stated that on the complaint had filed a complint against him under Section 138 of the Act before the Court of learned Judicial Magistrate First Class, Court No. III, Hamirpur, H.P., and the learned Trial Court had convicted him, vide judgment of conviction and order of sentence, dated 27.12.2022. He further stated that thereafter he had preferred an appeal before the learned Appellate Court against the said judgment of conviction and order of sentence, dated 27.12.2022, and alongwith the said appeal he had also preferred an application under Section 5 of the Limitation Act, for condonation of delay in filing the appeal, ::: Downloaded on - 06/01/2026 20:41:13 :::CIS 5 Neutral Citation No. ( 2026:HHC:1296 ) which was dismissed in default by the learned Sessions Judge, Hamirpur, H.P., vide order dated 22.11.2023. He also stated that during the pendency of the instant revision .

petition, the matter has been amicably settled between the parties and he has deposited the entire amount of compensation of Rs.70,000/-, i.e., Rs.17,500/- before the learned Trial Court and Rs.52,500/- before the Registry of of this Court as full and final settlement of the claim, therefore, the judgment of conviction and order of sentence dated rt 27.12.2022, passed by learned Trial Court may be quashed and set-aside and he may be acquitted of the offence punishable under Section 138 of the Act.

8. Ms. Archna, authorized representative of the respondent (complainant-company) in her statement stated that on the basis of the complaint instituted by the respondent under Section 138 of the Act before the Court of learned Judicial Magistrate First Class, Court No. III, Hamirpur, H.P., the petitioner-accused was convicted by the learned Trial Court, vide judgment of conviction and order of sentence, dated 27.12.2022. She further stated that thereafter the petitioner-accused preferred an appeal before the learned Appellate Court against his conviction/sentence ::: Downloaded on - 06/01/2026 20:41:13 :::CIS 6 Neutral Citation No. ( 2026:HHC:1296 ) and alongwith the said appeal he also preferred an application under Section 5 of the Limitation Act for condonation of delay in filing the appeal, which was .

dismissed in default by learned Sessions Judge, Hamirpur, H.P., vide order dated 22.11.2023. She also stated that during the pendency of the instant revision petition, the matter has been amicably settled between the parties and of the petitioner has deposited the entire amount of compensation of Rs.70,000/-. Therefore, the respondent has rt no objection in case judgment of conviction and order of sentence, dated 27.12.2022, passed by learned Judicial Magistrate First Class, Court No. III, Hamirpur, H.P., are quashed and set-aside.

9. I have heard the learned counsel for the petitioner, learned counsel for the respondent and gone through the material available on record.

10. Having taken note of the fact that the petitioner-

accused and the complainant/respondent have settled the matter and the complainant/respondent has no objection in compounding the offence, therefore, this Court sees no impediment in accepting the prayer made on behalf of the accused-petitioner for compounding of offence while ::: Downloaded on - 06/01/2026 20:41:13 :::CIS 7 Neutral Citation No. ( 2026:HHC:1296 ) exercising power under Section 147 of the Act as well as in terms of guidelines issued by the Hon'ble Apex Court in Damodar S. Prabhu V. Sayed Babalal H., (2010) 5 SCC .

663, wherein the Hon'ble Apex Court has held as under:-

"10. At present, we are of course concerned with Section 147 of the Act, which reads as follows:-
"147. Offences to be compoundable-
Notwithstanding anything contained in the Code of Criminal Procedure, 1973 (2 of 1974), every offence punishable under this Act shall be of compoundable."

At this point, it would be apt to clarify that in view of the non-obstante clause, the compounding of offences under the Negotiable Instruments Act, 1881 is controlled by Section 147 and the scheme contemplated by Section 320 of the Code of Criminal Procedure (hereinafter rt "CrPC") will not be applicable in the strict sense since the latter is meant for the specified offences under the Indian Penal Code, 1860.

11. So far as the CrPC is concerned, Section 320 deals with offences which are compoundable, either by the parties without the leave of the court or by the parties but only with the leave of the Court. Sub-section (1) of Section 320 enumerates the offences which 9 are compoundable without the leave of the Court, while subsection (2) of the said section specifies the offences which are compoundable with the leave of the Court.

12. Section 147 of the Negotiable Instruments Act, 1881 is in the nature of an enabling provision which provides for the compounding of offences prescribed under the same Act, thereby serving as an exception to the general rule incorporated in sub-section (9) of Section 320 of the CrPC which states that 'No offence shall be compounded except as provided by this Section'. A bare reading of this provision would lead us to the inference that offences punishable under laws other than the Indian Penal Code also cannot be compounded. However, since Section 147 was inserted by way of an amendment to a special law, the same will override the effect of Section 320(9) of the CrPC, especially keeping in mind that Section 147 carries a non obstante clause."

11. In K. Subramanian Vs. R. Rajathi; (2010) 15 Supreme Court Cases 352, it has been held by the Hon'ble Apex Court that in view of the provisions contained ::: Downloaded on - 06/01/2026 20:41:13 :::CIS 8 Neutral Citation No. ( 2026:HHC:1296 ) in Section 147 of the Act read with Section 320 of Cr.P.C., compromise arrived at can be accepted even after recording of the judgment of conviction. The relevant portion .

of the judgment is reproduced as under:-

"6. Thereafter a compromise was entered into and the petitioner claims that he has paid Rs. 4,52,289 to the respondent. In support of this claim, the petitioner has produced an affidavit sworn by him on 1.12.2008. The petitioner has also produced an affidavit sworn by P. Kaliappan, Power of attorney holder of R. Rajathi on 1.12.2008 mentioning that he has received a sum of Rs.
of 4,52,289 due under the dishonoured cheques in full discharge of the value of cheques and he is not willing to prosecute the petitioner.
7. The learned counsel for the petitioner states at the Bar that the petitioner was arrested on 30.7.2008 and rt has undergone the sentence imposed on him by the trial Court and confirmed by the Sessions Court, the High Court as well as by this Court. The two affidavits sought to be produced by the petitioner as additional documents would indicate that indeed a compromise has taken place between the petitioner and the respondent and the respondent has accepted the compromise offered by the petitioner pursuant to which he has received a sum of Rs.4,52,289. In the affidavit filed by the respondent a prayer is made to permit the petitioner to compound the offence and close the proceedings.
8. Having regard to the salutary provisions of Section 147 of the Negotiable Instruments Act read with Section 320 of the Code of Criminal Procedure, this Court is of the opinion that in view of the compromise arrived at between the parties, the petitioner should be permitted to compound the offence committed by him under Section 138 of the Code."

12. Since, in the instant case, the petitioner-accused after being convicted under Section 138 of the Act, has compromised the matter with the complainant/respondent, prayer for compounding the offence can be accepted in terms of the aforesaid judgments passed by the Hon'ble Apex Court.

::: Downloaded on - 06/01/2026 20:41:13 :::CIS

9 Neutral Citation No. ( 2026:HHC:1296 )

13. Therefore, in view of the detailed discussion made hereinabove as well as law laid down by the Hon'ble Apex Court, the application is allowed and matter is ordered .

to be compounded.

14. Accordingly, the present matter is ordered to be compounded and the impugned judgment of conviction and order of sentence, dated 27.12.2022, passed by learned of Judicial Magistrate First Class, Court No. III, Hamirpur, H.P., in Complaint No. 27 of 2016, are quashed and set-aside and rt the petitioner-accused is acquitted of the charge framed against him under Section 138 of the Act. Bail bonds, if any, stand discharged.

15. The perusal of the records shows that the petitioner-accused had deposited an amount of Rs.17,500/-

before the learned Trial Court and Rs.52,500/- before the Registry of this Court. Since the matter stands compounded, the learned Trial Court as well as the Registry of this Court are directed to release aforesaid amounts in favour of the complainant/respondent after due verification.

16. Undisputedly, the total amount of the cheque is Rs.56,837/-, however, the learned counsel for the petitioner ::: Downloaded on - 06/01/2026 20:41:13 :::CIS 10 Neutral Citation No. ( 2026:HHC:1296 ) submitted that the petitioner is a poor person and the imposition of compounding fee may be reduced.

17. In case K. Subramanian vs. R. Rajathi (supra), .

the Hon'ble Apex Court had issued the guidelines with respect to the imposition of compounding fee, which read as under:-

"THE GUIDELINES of
(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 of the offences at the first or second hearing of the case and that if such an rt application is made, 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 subject to the condition that the accused will be required to pay 10% of the cheque amount to be deposited as a condition for compounding with the Legal Services Authority, or such authority as the Curt deems fit.
(c) Similarly, if the application for compounding is made before the Sessions Court or 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.
... ... ... ... ... ... ...
25. The graded scheme for imposing costs is a means to encourage compounding at an early stage of litigation. In the status quo, valuable time of the court is spent on the trial of these cases and the parties are not liable to pay any court fee since the proceedings are governed by the Code of Criminal Procedure, even though the impact of the offence is largely confined to the private parties. Even though the imposition of costs by the competent court is a matter of discretion, the scale of costs has been suggested in the interest of uniformity. The competent court can of course reduce the costs with regard to the specific facts and circumstances of a case, while ::: Downloaded on - 06/01/2026 20:41:13 :::CIS 11 Neutral Citation No. ( 2026:HHC:1296 ) recording reasons in writing for such variance.

Bona fide litigants should of course contest the proceedings to their logical end."

18. Therefore, taking into consideration the law laid down by the Hon'ble Apex Court (supra) and the financial .

condition of the petitioner, since the competent Courts can reduce the compounding fee with regard to the specific facts and circumstances of the case, the petitioner is directed to of deposit token compounding fee of Rs.3000/- (rupees three thousand) only with the H.P. State Legal Services Authority, Shimla, H.P., within four weeks from today.

rt

19. The petitioner-accused is also directed to pay Rs.7000/- (rupees seven thousand) to the respondent/complainant-company, as litigation charges, within four weeks from today.

20. The petition stands disposed of accordingly, so also the pending miscellaneous application(s), if any.

( Sushil Kukreja ) th 6 January, 2026 Judge (virender) ::: Downloaded on - 06/01/2026 20:41:13 :::CIS