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 3, Cited by 9]

Supreme Court of India

Sohan Lal Juneja & Ors vs State Of Punjab on 9 November, 2006

Equivalent citations: AIR 2007 SUPREME COURT 136, 2006 (12) SCC 433, 2006 AIR SCW 5761, (2007) 36 OCR 165, 2007 CRILR(SC&MP) 85, 2006 (8) SLT 653, 2007 (2) SCC(CRI) 90, 2007 ALL MR(CRI) 1127, 2006 (12) SCALE 210, (2007) 49 ALLINDCAS 268 (SC), (2007) 1 JLJR 118, (2007) 2 JCR 504 (JHA), (2007) 1 RAJ LW 496, (2007) 1 EASTCRIC 278, (2007) 1 KER LJ 543, (2007) 1 ORISSA LR 138, (2006) 4 CURCRIR 325, (2007) 2 ALLCRIR 1805, (2007) 1 WLC(SC)CVL 229, (2006) 4 ARBI L.R. 247, (2007) 57 ALLCRIC 418, (2007) 1 ALLCRILR 592, (2007) 1 CRIMES 20, (2007) 1 CURLJ(CCR) 388, (2006) 8 SUPREME 821, (2006) 12 SCALE 210, (2007) 1 CHANDCRIC 52, 2007 CHANDLR(CIV&CRI) 52, (2007) 1 PAT LJR 129, (2007) 3 RECCRIR 959, 2007 (3) ANDHLT(CRI) 127 SC

Author: Arijit Pasayat

Bench: Arijit Pasayat, Lokeshwar Singh Panta

           CASE NO.:
Appeal (crl.)  1133 of 2006

PETITIONER:
Sohan Lal Juneja & Ors

RESPONDENT:
State of Punjab

DATE OF JUDGMENT: 09/11/2006

BENCH:
ARIJIT PASAYAT & LOKESHWAR SINGH PANTA

JUDGMENT:

J U D G M E N T (Arising out of SLP (Crl.) No.3112 of 2006) ARIJIT PASAYAT, J.

Leave granted.

Challenge in this appeal is to the orders passed by the Punjab and Haryana High Court dealing with the appellants' application in terms of Section 438 of the Code of Criminal Procedure, 1973 (in short the 'Cr.P.C.') in Criminal Case No. 27303-M of 2006. The First Information Report (in short 'FIR') was lodged against the appellants and others for their alleged involvement in mis-appropriation of stock. According to the appellants, the dispute essentially revolves around contractual liability and is of a civil nature. In an arbitration proceeding the matter is under examination. The High Court by order dated 8th May, 2006 granted interim protection in terms of Section 438 Cr.P.C. on the condition that a sum of Rs.10,00,000/- shall be deposited with Markfed i.e. the complainant in the case. Subsequently because of non-deposit of the amount as directed, notwithstanding the issuance of notice by this Court the protection was denied and prayer in terms of Section 438 Cr.P.C. was rejected.

Learned counsel for the appellants submitted that in view of the decision of this Court in Bal Kishan Das v. P.C. Nayar [1991 Suppl. (2) SCC 412] the proceedings are not maintainable and the condition of depositing a huge sum of Rs.10,00,000/- as directed by the High Court cannot stand scrutiny in law.

Learned counsel for the respondent-State on the other hand submitted that a huge loss was caused to the complainant because of the conspiracy of the appellants and other employees of the complainant. This is basically not a case of civil dispute and even if arbitration proceedings are in progress, that cannot stand in the way of the criminal proceedings, can be pursued.

We find that the High Court has not considered the relevant aspects and has also not indicated any reason as to why it felt necessary to direct deposit of Rs.10,00,000/-. Further the ambit of Section 438 Cr.P.C. as delineated by this Court has not been kept in view.

In the circumstances, we set aside the orders of the High Court dated 8.5.2006 and 7.8.2006 and remit the matter to it for fresh consideration. Needless to say while dealing with the matter the High Court shall keep in view the principles indicated by this Court relating to Section 438 in Adri Dharan Das v. State of W.B. [2005 (4) SCC 303] and the relevance and applicability of the decision in Bal Kishan Das's case (supra) while dealing with the application in terms of Section 438 Cr.P.C.

The appeal is disposed of accordingly.