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 4, Cited by 4]

Punjab-Haryana High Court

Anil Singla vs Sanjay Kumar on 10 September, 2012

Author: Naresh Kumar Sanghi

Bench: Naresh Kumar Sanghi

     IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                       CRM-A No. 327-MA of 2011
                  Date of Decision: September 10, 2012

Anil Singla

                                                  ...Applicant-appellant

                                  Versus

Sanjay Kumar

                                                         ...Respondent

CORAM:        HON'BLE MR. JUSTICE NARESH KUMAR SANGHI

Present:      Mr. Deepak Aggarwal, Advocate,
              for the applicant-appellant.

              Mr. Achin Gupta, Advocate,
              for the respondent.

NARESH KUMAR SANGHI, J.

1. Prayer in this application is for grant of leave to appeal against the judgment, dated 19.1.2011, passed by the learned Special Judicial Magistrate Ist Class, Bathinda, whereby the complaint filed by the applicant, Anil Singla, for the offence punishable under Section 138 of the Negotiable Instruments Act, was dismissed.

2. The brief facts of the case are that the applicant, Anil Singla, had filed a complaint alleging that the respondent-accused, Sanjay Kumar, had borrowed a sum of `65,000/- from him in the month of May, 2006 and in lieu thereof issued a cheque bearing No. 830315, dated 15.7.2006, drawn on Corporation Bank, Bathinda. However, on presentation of the said cheque for encashment, the same was returned by the bank with the remarks, "Insufficient Funds" in the account of the respondent-accused. A legal notice was issued to the respondent-accused and after completing the CRM-A No. 327-MA of 2011 2 formalities, the complaint was filed. Preliminary evidence was led by the applicant-complainant and on 10.1.2007, the learned Judicial Magistrate passed the summoning order. The respondent-accused appeared before the learned Trial Court and notice of accusation was served upon him for the offence punishable under Section 138 of the Negotiable Installments Act, to which he pleaded not guilty and claimed trial. In order to substantiate the allegations, the applicant-complainant appeared as CW-1 and closed his evidence. The statement of the respondent-accused in terms of Section 313, Cr.P.C., was recorded. He denied the incriminating evidence and pleaded innocence. No defence evidence was led by the respondent-accused.

3. After hearing the counsel for the parties, the learned Trial Court dismissed the complaint and acquitted the respondent- accused. The learned Trial Court has come to the conclusion that no date for advancement of the loan was mentioned in the complaint; the applicant-complainant specifically admitted in his cross-examination that he was dealing in Kitchen Accessories but was not maintaining the account books; the applicant-complainant failed to produce any document showing that the loan was advanced to the respondent-accused; in spite of the fact that the applicant-complainant was an income-tax assessee, he failed to bring on record the income-tax returns filed by him showing that `65,000/- were given to the respondent-accused as a loan; the legal notice issued to the respondent-accused was not signed by the applicant-complainant; according to the provisions of Section 269SS of the Income-tax Act, 1961, any loan more than `20,000/- was to be paid by way of an account payee cheque only, which the CRM-A No. 327-MA of 2011 3 applicant-complainant failed to prove; and even the applicant- complainant filed to substantiate on record that he had the capacity to advance `65,000/- to the respondent-accused as loan.

4. Heard.

5. Keeping in view the totality of the circumstances of the case, it cannot be said that the impugned judgment, dated 19.1.2011, whereby the respondent-accused was acquitted, was perverse, against the facts and illegal. Therefore, finding no force, the application, filed under Section 378(4), Cr.P.C., for grant of special leave to appeal, is hereby dismissed.





                                      (NARESH KUMAR SANGHI)
September 10, 2012                            JUDGE
Pkapoor