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 6, Cited by 50]

Delhi High Court

Virender Singh vs Deepak Bhatia on 8 April, 2011

Author: G. P. Mittal

Bench: G.P.Mittal

*         IN THE HIGH COURT OF DELHI AT NEW DELHI

                                                         Reserved on: 13th March, 2013
                                                        Pronounced on: 8th April, 2013
+         CRL.L.P. 491/2011

          VIRENDER SINGH                                        ..... Petitioner

                                      Through   Mr.Medhanshu   Tripathi,   Mr.Harish
                                                Sharma & Mr.Manoj Sehgal, Advocates

                             versus

          DEEPAK BHATIA                                         ..... Respondent

                                      Through   Mr.Randhir Jain, Mr.Dhananjai Jain &
                                                Ms.Ruchika Jain, Advocates

+         CRL.L.P. 492/2011

          VIRENDER SINGH                                        ..... Petitioner

                                      Through   Mr.Medhanshu   Tripathi,   Mr.Harish
                                                Sharma & Mr.Manoj Sehgal, Advocates

                             versus

          DEEPAK BHATIA                                         ..... Respondent

                                      Through   Mr.Randhir Jain, Mr.Dhananjai Jain &
                                                Ms.Ruchika Jain, Advocates

+         CRL.L.P. 493/2011

          VIRENDER SINGH                                        ..... Petitioner

                                      Through   Mr.Medhanshu   Tripathi,   Mr.Harish
                                                Sharma & Mr.Manoj Sehgal, Advocates

                             versus



Crl. L.P. Nos.491-513/2011                                       Page 1 of 15
           DEEPAK BHATIA                                         ..... Respondent

                                      Through   Mr.Randhir Jain, Mr.Dhananjai Jain &
                                                Ms.Ruchika Jain, Advocates

+         CRL.L.P. 494/2011

          VIRENDER SINGH                                        ..... Petitioner

                                      Through   Mr.Medhanshu   Tripathi,   Mr.Harish
                                                Sharma & Mr.Manoj Sehgal, Advocates

                             versus

          DEEPAK BHATIA                                         ..... Respondent

                                      Through   Mr.Randhir Jain, Mr.Dhananjai Jain &
                                                Ms.Ruchika Jain, Advocates

+         CRL.L.P. 495/2011

          VIRENDER SINGH                                        ..... Petitioner

                                      Through   Mr.Medhanshu   Tripathi,   Mr.Harish
                                                Sharma & Mr.Manoj Sehgal, Advocates

                             versus

          DEEPAK BHATIA                                         ..... Respondent

                                      Through   Mr.Randhir Jain, Mr.Dhananjai Jain &
                                                Ms.Ruchika Jain, Advocates

+         CRL.L.P. 496/2011

          VIRENDER SINGH                                        ..... Petitioner

                                      Through   Mr.Medhanshu   Tripathi,   Mr.Harish
                                                Sharma & Mr.Manoj Sehgal, Advocates




Crl. L.P. Nos.491-513/2011                                       Page 2 of 15
                              versus

          DEEPAK BHATIA                                         ..... Respondent

                                      Through   Mr.Randhir Jain, Mr.Dhananjai Jain &
                                                Ms.Ruchika Jain, Advocates

+         CRL.L.P. 497/2011

          VIRENDER SINGH                                        ..... Petitioner

                                      Through   Mr.Medhanshu   Tripathi,   Mr.Harish
                                                Sharma & Mr.Manoj Sehgal, Advocates

                             versus

          DEEPAK BHATIA                                         ..... Respondent

                                      Through   Mr.Randhir Jain, Mr.Dhananjai Jain &
                                                Ms.Ruchika Jain, Advocates

+         CRL.L.P. 498/2011

          VIRENDER SINGH                                        ..... Petitioner

                                      Through   Mr.Medhanshu   Tripathi,   Mr.Harish
                                                Sharma & Mr.Manoj Sehgal, Advocates

                             versus

          DEEPAK BHATIA                                         ..... Respondent

                                      Through   Mr.Randhir Jain, Mr.Dhananjai Jain &
                                                Ms.Ruchika Jain, Advocates

+         CRL.L.P. 499/2011

          VIRENDER SINGH                                        ..... Petitioner




Crl. L.P. Nos.491-513/2011                                       Page 3 of 15
                                       Through   Mr.Medhanshu   Tripathi,   Mr.Harish
                                                Sharma & Mr.Manoj Sehgal, Advocates

                             versus

          DEEPAK BHATIA                                         ..... Respondent

                                      Through   Mr.Randhir Jain, Mr.Dhananjai Jain &
                                                Ms.Ruchika Jain, Advocates

+         CRL.L.P. 500/2011

          VIRENDER SINGH                                        ..... Petitioner

                                      Through   Mr.Medhanshu   Tripathi,   Mr.Harish
                                                Sharma & Mr.Manoj Sehgal, Advocates

                             versus

          DEEPAK BHATIA                                         ..... Respondent

                                      Through   Mr.Randhir Jain, Mr.Dhananjai Jain &
                                                Ms.Ruchika Jain, Advocates

+         CRL.L.P. 501/2011

          VIRENDER SINGH                                        ..... Petitioner

                                      Through   Mr.Medhanshu   Tripathi,   Mr.Harish
                                                Sharma & Mr.Manoj Sehgal, Advocates

                             versus

          DEEPAK BHATIA                                         ..... Respondent

                                      Through   Mr.Randhir Jain, Mr.Dhananjai Jain &
                                                Ms.Ruchika Jain, Advocates

+         CRL.L.P. 502/2011




Crl. L.P. Nos.491-513/2011                                       Page 4 of 15
           VIRENDER SINGH                                        ..... Petitioner

                                      Through   Mr.Medhanshu   Tripathi,   Mr.Harish
                                                Sharma & Mr.Manoj Sehgal, Advocates

                             versus

          DEEPAK BHATIA                                         ..... Respondent

                                      Through   Mr.Randhir Jain, Mr.Dhananjai Jain &
                                                Ms.Ruchika Jain, Advocates

+         CRL.L.P. 503/2011

          VIRENDER SINGH                                        ..... Petitioner

                                      Through   Mr.Medhanshu   Tripathi,   Mr.Harish
                                                Sharma & Mr.Manoj Sehgal, Advocates

                             versus

          DEEPAK BHATIA                                         ..... Respondent

                                      Through   Mr.Randhir Jain, Mr.Dhananjai Jain &
                                                Ms.Ruchika Jain, Advocates

+         CRL.L.P. 504/2011

          VIRENDER SINGH                                        ..... Petitioner

                                      Through   Mr.Medhanshu   Tripathi,   Mr.Harish
                                                Sharma & Mr.Manoj Sehgal, Advocates

                             versus

          DEEPAK BHATIA                                         ..... Respondent

                                      Through   Mr.Randhir Jain, Mr.Dhananjai Jain &
                                                Ms.Ruchika Jain, Advocates




Crl. L.P. Nos.491-513/2011                                       Page 5 of 15
 +         CRL.L.P. 505/2011

          VIRENDER SINGH                                        ..... Petitioner

                                      Through   Mr.Medhanshu   Tripathi,   Mr.Harish
                                                Sharma & Mr.Manoj Sehgal, Advocates

                             versus

          DEEPAK BHATIA                                         ..... Respondent

                                      Through   Mr.Randhir Jain, Mr.Dhananjai Jain &
                                                Ms.Ruchika Jain, Advocates

+         CRL.L.P. 506/2011

          VIRENDER SINGH                                        ..... Petitioner

                                      Through   Mr.Medhanshu   Tripathi,   Mr.Harish
                                                Sharma & Mr.Manoj Sehgal, Advocates

                             versus

          DEEPAK BHATIA                                         ..... Respondent

                                      Through   Mr.Randhir Jain, Mr.Dhananjai Jain &
                                                Ms.Ruchika Jain, Advocates

+         CRL.L.P. 507/2011

          VIRENDER SINGH                                        ..... Petitioner

                                      Through   Mr.Medhanshu   Tripathi,   Mr.Harish
                                                Sharma & Mr.Manoj Sehgal, Advocates

                             versus

          DEEPAK BHATIA                                         ..... Respondent




Crl. L.P. Nos.491-513/2011                                       Page 6 of 15
                                       Through   Mr.Randhir Jain, Mr.Dhananjai Jain &
                                                Ms.Ruchika Jain, Advocates

+         CRL.L.P. 508/2011

          VIRENDER SINGH                                        ..... Petitioner

                                      Through   Mr.Medhanshu   Tripathi,   Mr.Harish
                                                Sharma & Mr.Manoj Sehgal, Advocates

                             versus

          DEEPAK BHATIA                                         ..... Respondent

                                      Through   Mr.Randhir Jain, Mr.Dhananjai Jain &
                                                Ms.Ruchika Jain, Advocates

+         CRL.L.P. 509/2011

          VIRENDER SINGH                                        ..... Petitioner

                                      Through   Mr.Medhanshu   Tripathi,   Mr.Harish
                                                Sharma & Mr.Manoj Sehgal, Advocates

                             versus

          DEEPAK BHATIA                                         ..... Respondent

                                      Through   Mr.Randhir Jain, Mr.Dhananjai Jain &
                                                Ms.Ruchika Jain, Advocates

+         CRL.L.P. 510/2011

          VIRENDER SINGH                                        ..... Petitioner

                                      Through   Mr.Medhanshu   Tripathi,   Mr.Harish
                                                Sharma & Mr.Manoj Sehgal, Advocates

                             versus




Crl. L.P. Nos.491-513/2011                                       Page 7 of 15
           DEEPAK BHATIA                                         ..... Respondent

                                      Through   Mr.Randhir Jain, Mr.Dhananjai Jain &
                                                Ms.Ruchika Jain, Advocates


+         CRL.L.P. 511/2011

          VIRENDER SINGH                                        ..... Petitioner

                                      Through   Mr.Medhanshu   Tripathi,   Mr.Harish
                                                Sharma & Mr.Manoj Sehgal, Advocates

                             versus



          DEEPAK BHATIA                                         ..... Respondent

                                      Through   Mr.Randhir Jain, Mr.Dhananjai Jain &
                                                Ms.Ruchika Jain, Advocates


+         CRL.L.P. 512/2011

          VIRENDER SINGH                                        ..... Petitioner

                                      Through   Mr.Medhanshu   Tripathi,   Mr.Harish
                                                Sharma & Mr.Manoj Sehgal, Advocates

                             versus



          DEEPAK BHATIA                                         ..... Respondent

                                      Through   Mr.Randhir Jain, Mr.Dhananjai Jain &
                                                Ms.Ruchika Jain, Advocates




Crl. L.P. Nos.491-513/2011                                       Page 8 of 15
 +         CRL.L.P. 513/2011

          VIRENDER SINGH                                                         ..... Petitioner

                                      Through          Mr.Medhanshu   Tripathi,   Mr.Harish
                                                       Sharma & Mr.Manoj Sehgal, Advocates

                             versus

          DEEPAK BHATIA                                                          ..... Respondent

                                      Through          Mr.Randhir Jain, Mr.Dhananjai Jain &
                                                       Ms.Ruchika Jain, Advocates



          CORAM:
          HON'BLE MR. JUSTICE G.P.MITTAL

                                             JUDGMENT

G. P. MITTAL, J.

1. Leave granted.

2. The Leave Petitions be registered as Criminal Appeals No.________________________________________________________ ___________________________________________________________ ___________________________________________________________ __________________________________________________________.

3. These Appeals arise out of 23 separate judgments of even date whereby 23 complaint cases under Section 138 of the Negotiable Instruments Act, 1881(the Act) were dismissed by the learned Metropolitan Magistrate(MM) primarily on the ground that the Petitioner was in the Crl. L.P. Nos.491-513/2011 Page 9 of 15 business of advancing loan; he did not possess any money lending licence and thus the complaint was barred under Section 3 of the Punjab Registration of Money-lender's Act, 1938 (the Act of 1938). The learned MM opined that although the cheques were issued in discharge of liability or debt, yet in view of the provisions of the Act of 1938, the debts were legally not recoverable. Thus, the learned M.M. dismissed the complaints and acquitted the Respondent.

4. In the 23 complaint cases, various cheques have been issued which are extracted hereunder:

Crl.L.P. No. Cheque No. Date of Cheque Amount(in `) 491/2011 000048 10.12.2008 10,000/-
                              000047        14.12.2008          1,00,000/-
                              002375        01.09.2008          42,000/-

                  492/2011    000001        09.08.2008          30,000/-
                              000002        08.09.2008          18,000/-
                              000003        10.09.2008          18,000/-

                  493/2011    002423        24.09.2008          44,000/-
                              007582        24.09.2008          24,000/-
                              120184        26.11.2008          6,667/-

                  494/2011    000032        14.11.2008          7,500/-
                              000050        26.12.2008          10,000/-

                  495/2011    121334        06.01.2009          10,000/-




Crl. L.P. Nos.491-513/2011                                   Page 10 of 15
                              121335   10.01.2009      10,000/-
                             121336   14.01.2009      10,000/-
                             121340   02.01.2009      1,00,000/-
                             207659   05.10.2008      26,700/-

                  496/2011   000039   08.11.2008      1,00,000/-
                             000041   02.12.2008      10,000/-
                             000049   18.10.2008      10,000/-

                  497/2011   000033   21.11.2008      7,500/-
                             000034   28.11.2008      7,500/-
                             000035   11.11.2008      7,500/-
                             000036   26.11.2008      7,500/-

                  498/2011   002419   16.09.2008      12,000/-

                  499/2011   000044   21.11.2008      1,00,000/-
                             000045   28.11.2008      1,00,000/-
                             000046   07.12.2008      1,00,000/-

                  500/2011   007583   25.09.2008      24,000/-
                             007584   28.09.2008      48,000/-
                             007585   27.09.2008      30,000/-

                  501/2011   002412   04.09.2008      40,000/-
                             002413   06.09.2008      40,000/-
                             002411   05.09.2008      40,000/-

                  502/2011   000007   12.09.2008      48,000/-
                             000008   13.09.2008      12,000/-
                             000009   17.09.2008      12,000/-




Crl. L.P. Nos.491-513/2011                         Page 11 of 15
                   503/2011   207697   15.12.2008      10,000/-
                             207698   25.12.2008      10,000/-
                             007581   26.11.2008      36,000/-

                  504/2011   000004   09.09.2008      48,000/-
                             000004   10.09.2008      48,000/-
                             000004   11.09.2008      36,000/-

                  505/2011   000025   03.10.2008      7,500/-
                             000042   07.11.2008      1,00,000/-
                             000043   14.11.2008      1,00,000/-

                  506/2011   002424   25.09.2008      40,000/-
                             207677   24.10.2008      16,500/-
                             207696   28.12.2008      10,000/-

                  507/2011   000018   28.10.2008      7,500/-
                             000026   11.10.2008      7,500/-
                             000027   20.10.2008      7,500/-
                             000037   20.11.2008      7,500/-

                  508/2011   000010   18.09.2008      18,000/-
                             000012   25.10.2008      11,000/-
                             000014   26.10.2008      14,000/-

                  509/2011   002418   15.09.2008      12,000/-
                             002422   23.09.2008      40,000/-
                             002420   19.09.2008      24,000/-

                  510/2011   007591   20.09.2008      10,000/-
                             007593   03.10.2008      40,000/-
                             007594   02.10.2008      40,500/-



Crl. L.P. Nos.491-513/2011                         Page 12 of 15
                   511/2011       007586          28.09.2008            30,000/-
                                 007587          09.09.2008            42,000/-
                                 007588          01.10.2008            30,000/-

                  512/2011       000019          30.10.2008            30,000/-
                                 000021          03.11.2008            16,500/-
                                 000023          08.10.2008            1,00,000/-

                  513/2011       007595          01.10.2008            40,000/-
                                 216765          04.10.2008            21,000/-
                                 216776          11.10.2008            10,500/-
                                 008778          26.09.2008            24,000/-




5. To analyse whether the complaints under Section 138 were barred under the provisions of the Act, it will be apposite to extract the provisions of Section 3 of the Act of 1938, which reads as under:
"3. Suits and applications by money-lenders barred, unless money-lender is registered and licensed. Notwithstanding anything contained in any other enactment for the time being in force, a suit by a money-lender for the recovery of a loan, or an application by a money-lender for the execution of a decree relating to a loan, shall after the commencement of this act, be dismissed, unless the money-lender-
(a) at the time of the institution of the suit or presentation of the application for execution; or
(b) at the time of decreeing the suit or deciding the application for execution-
(i) is registered; and Crl. L.P. Nos.491-513/2011 Page 13 of 15
(ii) holds a valid licence, in such form and manner as may be prescribed; or
(iii) holds a certificate from a Commissioner granted under section 11, specifying the loan in respect of which the suit is instituted, or the decree in respect of which the application for execution is presented; or
(iv) if he is not a registered and licensed money-lender, satisfies the Court that he has applied to the Collector to be registered and licensed and that such application is pending; provided that in such a case, the suit or application shall not be finally disposed of until the application of the money-lender for registration and grant of license pending before the Collector is finally disposed of."

6. Thus, Section 3 of the Act of 1938 starts with a non-obstante clause and makes the filing of any Suit or any Application for recovery of loan or execution of a decree relating to a loan by a money lender to be not maintainable unless the money lender is registered under the Act and possessed a licence for the same.

7. The loan as defined in Section 2(8) of the Act of 1938 specifically excludes an advance made on the basis of a negotiable instrument as defined in the Negotiable Instruments Act, 1881, other than a promissory note. The instant cases relate to an advance made by the Petitioner to the Respondent on the basis of the cheque which admittedly is a negotiable instrument. Thus, the bar of Section 3 of the Act of 1938 is not attracted to a loan given on the basis of a negotiable instrument, like a cheque. I am supported in this view by a judgment of the Supreme Court in Gajanan & Ors. v. Seth Brindaban, 1971(1) SCR 657. Thus, the learned MM fell into error in dismissing the complaints and acquitting the Crl. L.P. Nos.491-513/2011 Page 14 of 15 Respondent solely on the ground that the complaint was barred under the provisions of the Act of 1938.

8. The impugned orders, therefore, cannot be sustained; the same are accordingly set aside.

9. The cases are remanded back to the Court of MM concerned for its decision in accordance with law.

10. Parties are directed to appear before the learned MM concerned on 30.04.2013.

11. Trial Court record be returned immediately.

12. A copy of the order be transmitted to the Trial Court.

13. Pending Applications stand disposed of.

(G.P. MITTAL) JUDGE APRIL 08, 2013 pst Crl. L.P. Nos.491-513/2011 Page 15 of 15