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 9, Cited by 0]

Punjab-Haryana High Court

Satish vs State Of Haryana on 9 October, 2020

Author: Suvir Sehgal

Bench: Suvir Sehgal

CRM-M-30999 of 2020                                             {1}

            IN THE HIGH COURT OF PUNJAB & HARYANA
                       AT CHANDIGARH

                                        CRM-M-30999 of 2020 (O&M)
                                        Date of decision:09.10.2020

Satish                                         ... Petitioner

                          Vs.

State of Haryana                               ... Respondent

CORAM: HON'BLE MR. JUSTICE SUVIR SEHGAL

Present:-    Mr.Ajit Sihag, Advocate
             for the petitioner.

SUVIR SEHGAL J.
             The hearing of this petition has been taken up through video

conferencing on account of outbreak of coronavirus (Covid-19) Pandemic.

CRM No.25115 of 2020

             Prayer in the application is for placing on record the order

dated 23.09.2020 passed by the Sub-Divisional Judicial Magistrate, Hansi

as Annexure P-7.

             Application is allowed. The order dated 23.09.2020 is taken on

record as Annexure P-7.

CRM-M-30999 of 2020

             The instant petition has been filed under Section 482 of the

Code of Criminal Procedure, 1973 for quashing of FIR No.547 dated

19.08.2019 (Annexure P-1) registered under Section 174-A of Indian Penal

Code, 1860 (for short "IPC") at Police Station Hansi City, District Hisar and

impugned order dated 03.07.2019 (Annexure P-3) passed by the Judicial

Magistrate Ist Class, Hansi, whereby, the petitioner was declared as a

Proclaimed Person.

             Facts, in brief, leading to the filing of the present petition are

1 of 5 ::: Downloaded on - 08-11-2020 20:14:33 ::: CRM-M-30999 of 2020 {2} that the petitioner had taken education loan from the State Bank of India (for short "Bank") Hansi Branch, Hisar for his studies. After completing Merchant Navy course, he joined as Deck-Cadet with M/s V.R.Maritime Pvt. Ltd. and was travelling out of country from 22.09.2018 to 02.11.2019 when the SBI filed a complaint under Section 138 of the Negotiable Instruments Act, 1881, (for short "N.I.Act") against him as the cheque issued by him, in discharge of the outstanding liability of education loan, had been dishonoured. The petitioner was not in touch with his family members. No notice of the complaint was ever received nor any notice was served upon the petitioner. By virtue of the impugned order dated 03.07.2019 (Annexure P-3), the trial Court declared him as a Proclaimed Person. In pursuance thereto, the FIR dated 19.08.2019 (Annexure P-1), which has been challenged herein, was registered against him. The father of the petitioner deposited the entire outstanding amount and the Bank issued a 'No Due Certificate' dated 29.10.2019 (Annexure P-4), the Bank certified that no amount is pending against the loan account of the petitioner. The complaint filed by the Bank was withdrawn by it, vide order dated 25.11.2019 (Annexure P-5) after the counsel for the Bank gave a statement that the petitioner has paid the entire cheque amount. When the petitioner came to know about the impugned order (Annexure P-3) as well as the FIR (Annxure P-1), a petition for anticipatory bail was filed before the Additional Sessions Judge, Hisar, which was allowed, vide order dated 20.07.2020 (Annexure P-6) and the petitioner was ordered to be released on bail on his furnishing bail bonds.

Counsel for the petitioner has referred to the copy of the passport (Annexure P-2) to fortify the factual position that the petitioner 2 of 5 ::: Downloaded on - 08-11-2020 20:14:34 ::: CRM-M-30999 of 2020 {3} was out of country from 22.09.2018 to 02.11.2019 when the complaint was instituted by the Bank, the impugned order (Annexure P-3) was passed and the FIR (Annexure P-1) was lodged. He contends that the petitioner never received any summons from the trial Court nor was he aware of the pendency of the complaint. He submits that sole purpose for initiating the proceedings under Section 82 of Cr.P.C., was to ensure the presence of the accused before the trial Court, which now will not serve any purpose as the complaint filed under the N.I.Act already stands withdrawn by the Bank. Still further, his submission is that pendency of the FIR, which has been registered in pursuance to the order, Annexure P-3, whereby he has been declared as a Proclaimed Person, is futile. He has placed reliance upon a judgment passed by this Court in CRM-M-21242-2018 titled as 'Ved Parkash Vs. State of Haryana' decided on 21.05.2019, whereby this Court came to the conclusion that since the complainant under the N.I. Act, was satisfied, no purpose would be served in keeping the FIR alive. Counsel has referred to the order dated 23.09.2020 (Annexure P-7) to submit that after the grant of anticipatory bail, he has appeared before the trial Court, joined the proceedings and submitted to its jurisdiction. He further submits that the impugned order (Annexure P-3) and the FIR (Annexure P-1) be quashed subject to deposit of any reasonable costs as this Court deems appropriate.

Notice of motion.

On asking of the Court, Mr. Rajiv Sidhu, Deputy Advocate General, Haryana, who is available through conference call, accepts notice on behalf of the respondent-State. He has opposed the petition on the ground that the FIR was registered as the petitioner had evaded service and had not bothered to join the proceedings before the trial Court. He, however, 3 of 5 ::: Downloaded on - 08-11-2020 20:14:34 ::: CRM-M-30999 of 2020 {4} could not dispute the fact that there is no other criminal case pending against him.

I have considered the rival submissions of the counsel for the parties.

A perusal of the 'No Due Certificate' (Annexure P-4) issued by the Bank shows that the entire loan amount outstanding in the name of petitioner stood cleared. Thereupon, the Bank withdrew the complaint and it has been specifically recorded in the order dated 25.11.2019 (Annexure P-5) that a compromise has been effected between the parties and the Bank does not want to pursue the complaint. This development has not been disputed by the Public Prosecutor as has been recorded by the Additional Sessions Judge, Hisar, in his order dated 20.07.2020 (Annexure P-6). In such a situation, neither the impugned order dated 03.07.2019 (Annexure P-3), nor the consequential FIR (Annexure P-1) can be sustained.

The legal position is well settled. This Court in Microqual Techno Limited and others Vs. State of Haryana and another 2015(32) RCR (Criminal) 790; Rajneesh Khanna Vs. State of Haryana and another 2017(3) LAR 555 and CRM-21242 of 2018 titled as 'Ved Parkash Vs. State of Haryana', decided on 21.05.2019, in identical circumstances held that since the main petition under Section 138 of N.I.Act stands withdrawn, in view of an amicable settlement between the parties, therefore, continuation of proceedings under Section 174-A, IPC shall be nothing but an abuse of process of law.

Accordingly, the petition is allowed. The impugned order dated 03.07.2019 (Annexure P-3) and the FIR No.547 dated 19.08.2019 (Annexure P-1) registered under Section 174-A, IPC at Police Station 4 of 5 ::: Downloaded on - 08-11-2020 20:14:34 ::: CRM-M-30999 of 2020 {5} City Hansi, District Hisar, are hereby quashed alongwith all subsequent proceedings emanating therefrom subject to the petitioner depositing costs of Rs.5,000/- with the PGIMER Poor Patients Welfare Fund, Sector 12, Chandigarh.




                                               (SUVIR SEHGAL)
                                                   JUDGE
October 09, 2020
savita

Whether Speaking/Reasoned                            Yes
Whether Reportable                                   Yes




                                      5 of 5
                   ::: Downloaded on - 08-11-2020 20:14:34 :::