Madhya Pradesh High Court
Padmesh Gupta vs Triupati Natural Resources And Infra ... on 22 February, 2019
-: 1 :- Misc. Criminal Case No.7943 of 2019.
HIGH COURT OF MADHYA PRADESH; BENCH AT INDORE
Misc. Criminal Case No.7943 of 2019.
(Padmesh s/o Devdutt Gupta and others
v/s
Tirupati Natural Resources and Infra Private Limited and another)
Indore, Dated : 22.02.2019 :-
Shri Ayush Jain, learned counsel for the petitioners.
Heard on the question of admission.
O R D E R
THE petitioners have filed the present petition
under Section 482 of the Code of Criminal Procedure being
aggrieved by the order dated 16.11.2018 passed in Criminal
Complaint Case No.246/2017, whereby they have been
directed to deposit 20% of the cheque amount within a
period of 60 days in exercise of power conferred under
Section 143-A of the Negotiable Instruments Act to the Trial
Judge.
[2] The Respondent No.1/complainant has filed the
complaint against the petitioners under Section 138 of the Negotiable Instruments Act in respect of Cheque No.569332 dated 18.08.2017 issued for the payment of Rs.4,04,32,400-
00. The said cheque was presented in Union Bank of India, Mhow Branch and the same was returned unpaid on 19.08.2017 due to insufficient funds in the account of the present petitioners.
[3] After receipt of legal notice of demand when the amount was not paid, then the complainant filed a complaint case under Section 138 of the Negotiable Instruments Act on 04.10.2017. After service of summons, the present petitioners appeared before the Court and filed an application seeking exemption from appearance. On 16.11.2018 the charge under Section 138 of the Negotiable
-: 2 :- Misc. Criminal Case No.7943 of 2019.
Instruments Act has been framed and read-over to the present petitioners. They abjured the guilt and pleaded for trial. They denied the documents filed along with the complaint and sought permission for cross-examination of complainant and his witnesses. The right of defence and cross-examination was granted to them. The complainant was directed to give the evidence on the next date of hearing. By the same order, the learned Court has directed the present petitioners to deposit 20% of the amount of the cheque as required under Section 143-A of the Negotiable Instruments Act. Being aggrieved by the aforesaid condition, the present petition has been filed before this Court.
[4] Learned counsel for the petitioners submits that before imposing such a harsh condition, the learned Court has not granted any opportunity of hearing to the petitioners. Under Section 143-A of the Negotiable Instruments Act it is the discretion of the Trial Court to impose condition of payment of interim compensation up to 20% and the same is not mandatory. Even if the interim compensation is liable to be deposited, it is not mandatory to pass an order for 20% of the amount. Therefore, the order is bad-in-law and liable to be set-aside. The petitioners have good prima-facie case to contest the criminal complaint case.
[5] Section 143-A has been inserted in the Negotiable Instruments Act by way of amendment dated 2nd August, 2018 (Act No.20 of 2018). The amended section is reproduced below :-
"143-A. (1) Notwithstanding anything contained in the Code of Criminal Procedure, 1973, the Court trying
-: 3 :- Misc. Criminal Case No.7943 of 2019.
an offence under section 138 may order the drawer of the cheque to pay interim compensation to the complainant -
(a) in a summary trial or a summons case, where he pleads not guilty to the accusation made in the complaint; and
(b) in any other case, upon framing of charge. (2) The interim compensation under sub-section (1) shall not exceed twenty per cent of the amount of the cheque.
(3) The interim compensation shall be paid within sixty days from the date of the order under sub-section (1), or within such further period not exceeding thirty days as may be directed by the Court on sufficient cause being shown by the drawer of the cheque.
(4) If the drawer of the cheque is acquitted, the Court shall direct the complaint to repay to the drawer the amount of interim compensation, with interest at the bank rate as published by the Reserve Bank of India, prevalent at the beginning of the relevant financial year, within sixty days from the date of the order, or within such further period not exceeding thirty days as may be directed by the Court on sufficient cause being shown by the complainant.
(5) The interim compensation payable under this section may be recovered as if it were a fine under section 421 of the Code of Criminal Procedure, 1973.
(6) The amount of fine imposed under section 138 or the amount of compensation awarded under section 357 of the Code of Criminal Procedure, 1973, shall be reduced by the amount paid or recovered as interim compensation under this section."
[6] For the compliance of the above section, the Court trying an offence under Section 138 may order the drawer of the cheque to pay interim compensation to the complainant where he pleads not guilty to the accusation made in the complaint and upon framing of charge. As per sub-section (2) the interim compensation shall not exceed twenty per cent of the amount of the cheque. There is no provision of grant of any opportunity before imposing such condition. It is purely a discretion of the Trial Court to impose a condition on the basis of the material available
-: 4 :- Misc. Criminal Case No.7943 of 2019.
with the complaint. The amount involved in the present case is more than four crores, therefore, the learned Court has rightly imposed the maximum amount i.e. twenty per cent of the cheque amount. At this stage the defence of the accused is not liable to be considered as the same has not been disclosed so far.
[7] Learned counsel for the petitioners further submits that in the present case the offence said to have been committed on 19.08.2017 when the cheque was returned unpaid, and the amendment under Section 143-A came into existence in the year 2018. The aforesaid argument of the learned counsel is misconceived as the Section 143-A is applicable to pending trial in which the Trial Court has been given discretion to direct the drawer to pay interim compensation at the stage of pleading not guilty by accused and framing of charge against him. Therefore, the amendment is applicable to a pending trial irrespective of the fact that when the offence was said to have been committed. Hence, the learned Trial Court has exercised the discretionary power and it is not proper for this Court to interfere with the same.
[8] Accordingly the petition is dismissed.
[ VIVEK RUSIA ] JUDGE (AKS) Digitally signed by Anl Kumar Sharma Date: 2019.02.28 12:44:26 +05'30'