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 5, Cited by 36]

Delhi High Court

Sh. Ravi Sharma vs The State (Nct Of Delhi) & Anr on 11 August, 2009

Author: V.K. Shali

Bench: V.K. Shali

*              IN THE HIGH COURT OF DELHI AT NEW DELHI

+                    Crl. M. C. No. 3891/2008

                                          Date of Decision : 11.08.2009

SH. RAVI SHARMA                                       ......Petitioner
                                  Through:     Mr. U.S. Sehrawat, Adv.

                                   Versus

THE STATE (NCT OF DELHI) & ANR       ...... Respondents
                      Through: Mr. Pawan Bahl, APP

CORAM :
HON'BLE MR. JUSTICE V.K. SHALI

1.     Whether Reporters of local papers can be
       allowed to see the judgment?                         YES
2.     To be referred to the Reporter or not ?              YES
3.     Whether the judgment should be reported
       in the Digest ?                                      YES

V.K. SHALI, J. (oral)

1.     This is a petition under Section 482 of the Cr.P.C. filed by the

       petitioner Ravi Sharma against the order dated 9th May, 2007

       passed by Ms.Mamta Sehgal, the then learned ASJ, New Delhi in

       Criminal Revision No.38/2007 titled Sumer Rana Vs. Ravi

       Sharma.

2.     By virtue of the impugned order, the learned Sessions Judge

       had set aside the order dated 28.2.2007 passed by Sh.Rajesh

       Kr.Singh the then learned MM dismissing the complaint of

       Sumer Rana for non-appearance and acquitting the accused and

       directing the parties to appear before the learned Magistrate on

       16.5.2007.

3.     Briefly     stated   the   facts   of   the   case   are   that    the

       respondent/Sumer Rana filed three complaints under Section

       138 of the Negotiable Instruments Act (hereinafter referred to as


Crl. M.C. No. 3891/2008                                           Page 1 of 5
        the Act) which were assigned to the Court of Sh.Rajesh Kumar

       Singh, learned MM, New Delhi.

4.     It is stated that during the course of proceedings, two complaint

       cases were fixed on 25.4.2007 while as the third one got

       adjourned to 28.2.2007.

5.     It is alleged that the respondent/complainant Sumer Rana

       remained under the impression that all the three cases were

       listed on the same date and he did not appear in Court on

       28.2.2007 as a consequence of which the learned MM relied

       upon Section 256 of Cr.P.C. and dismissed the complaint on the

       ground of non-appearance and acquitted the accused/petitioner.

6.     The respondent/complainant having learnt about the factum of

       dismissal of one of his complaint filed a Crl. Revision

       No.38/2007 against the order dated 28.2.2007 in which without

       giving an opportunity of hearing, the learned Sessions Judge set

       aside the order of dismissal and acquittal, which was passed in

       favour of the petitioner/accused and directed the parties to

       appear before the learned MM on 16.5.2007.      The learned ASJ

       in passing the impugned order relied upon the note reported as

       2007 Cri.I J (NOC) 187 (DEL) titled M/s Digitronics Infosys Pvt.

       Ltd. Vs. Devender Sahni & Anr. wherein an order of dismissal

       of complaint was set aside and the complaint under Section 138

       of the Act was restored.

7.     The petitioner feeling aggrieved by the said order of restoration

       has     chosen to file the present petition under Section 482

       Cr.P.C.




Crl. M.C. No. 3891/2008                                       Page 2 of 5
 8.     I have heard the learned counsel for the petitioner as well as the

       learned counsel for the respondent/complainant.

9.     The main contention of the learned counsel for the petitioner is

       that once an order of dismissal of the complaint on account of

       non-appearance of the complainant is passed under Section 256

       of the Cr.P.C. by the learned Magistrate, it results in acquittal of

       the petitioner and the only remedy available to the respondent

       against the said order of acquittal was to prefer an appeal in

       terms of Section 378 of the Cr.P.C. It was contended that the

       said appeal against the acquittal would lie only to the High

       Court.

10.    The learned counsel for the petitioner in order to support his

       submissions has relied upon the judgment titled as Kalpana

       Tyagi Vs. Sneh Lata Sharma 2003(2) JCC (NI) 129, T.Azeerur

       Rahman & Co. Vs. Super Supplies 2007 (3) JCC 302 (NI) and

       R.P.G. Transmission Ltd. Vs. Sakura Seimitsu (I) Ltd. & Ors.

       2005 (119) DLT 393.

11.    As against this, the learned counsel for the respondent

       /complainant has contended that the dismissal of the complaint

       was only on account of non-appearance of the complainant and

       therefore, the said complaint ought to be revived. To support his

       submissions he relied upon the note on cases reported as 2007

       Cri. I J (NOC) 187 (DEL) titled M/s Digitronics Infosys Pvt. Ltd.

       Vs. Devender Sahni & Anr. It was also urged by the learned

       counsel for the respondent that he had made an oral request to

       the learned Sessions Judge to treat the revision as an appeal.

       Although this fact of treating the revision as an appeal is not



Crl. M.C. No. 3891/2008                                         Page 3 of 5
        recorded in the impugned order and that is how the order of

       restoration of the complaint was passed.

12.    I have considered the respective submissions. The contention of

       the      learned   counsel    that     the    request    of     the

       respondent/complainant to treat the revision as an appeal was

       considered by the learned Sessions Judge is without any merit

       for the reasons that the appeal in a complaint case of acquittal

       would lie only to the High Court and not to the Sessions Court.

       Secondly, even if it is assumed that the learned Sessions Judge

       had treated the revision of the petitioner as an appeal then this

       fact is not recorded in the impugned order, therefore, this

       argument advanced by the learned counsel for the respondent

       only seems to be an afterthought.

13.    So far as the reliance by the Court of Sessions on the note on

       cases is concerned, this cannot be treated as a precedent as the

       facts of the said case are not given in the note on cases and they

       are not treated as a judicial precedents. As against this, there

       are three authorities of the learned Single Judge giving the

       detailed facts holding that a case where the complainant is

       absent and the complaint is dismissed under Section 256

       Cr.P.C., it results in statutory acquittal of the accused. If there

       is an acquittal of an accused the only remedy which is available

       to the respondent /complainant is to file an appeal against the

       acquittal as envisaged under Section 378 (4) of Cr.P.C.

       Moreover, in the present case, the learned counsel for the

       petitioner has urged that even the notices were not served on

       him by the learned Sessions Judge therefore, that also




Crl. M.C. No. 3891/2008                                        Page 4 of 5
        tentamounted to passing of an order in violation of principles of

       natural justice.

14.    For the reasons mentioned above, the impugned order dated

       09.5.2007 is not sustainable in the eyes of law. Accordingly, the

       same is set aside. However, the respondent shall be free to file

       an appeal against the acquittal order and if done so within one

       month from today, the same shall be considered by the Court in

       case the petitioner is able to furnish a reasonable ground

       seeking condonation of delay.

15.    With these observations, the petition is disposed of.




                                                          V.K. SHALI, J.

AUGUST 11, 2009 RN Crl. M.C. No. 3891/2008 Page 5 of 5