IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CRIMINAL APPELLATE JURISDICTION
CRIMINAL WRIT PETITION NO.92 OF 2009
Smt.Vandana Nursinh Kelkar ]
Age - 44 years,Occupation - Service ]
R/at.4-D, Raghavwadi, French Bridge, ]
MUMBAI. ] .. Petitioner
V/s.
1. The State of Maharashtra ]
]
2. Sambhajirao Bapusaheb Patil ]
Age - 42 years, Occu. -Service, ]
R/at.Room No.4, Ground Floor, ]
C-Type Mangal Kalash, Cholegaon,]
Thakurli (E), Dombiwali ]
Tal.- Kalyan, District - Thane. ] .. Respondents
Mr.R.G.Panchal for the Petitioner.
Mr.Shirish Gupte, Amicus curie.
Mr.Vikas Shivarkar for Respondent No.4.
CORAM : BILAL NAZKI and
A.R.JOSHI, JJ.
DATED : MARCH 25TH, 2009.
ORAL JUDGMENT (Per Bilal Nazki, J.) :-
This Petition was filed challenging the action
of the learned Sessions Judge and the Magistrate which
1
::: Downloaded on – 09/06/2013 14:27:25 :::
has resulted in imprisonment of the Petitioner.
Petitioner was sentenced to six months imprisonment and
also fine Rs.1,75,000/-. Out of this amount
Rs.1,73,000/- were to be paid as compensation to the
complainant. The Complaint was under section 138 A of
Negotiable Instruments Act.
2. It appears that when the Petitioner was
sentenced, she filed an application for suspension of
sentence.
3. The learned Magistrate passed an order on the
back of the application in the following words :
“accused has not paid the fine amount. Hence,
substantive sentence could not be suspended.Hence, the application is rejected”.
Therefore, the Petitioner moved the learned District
Judge – 3 and Additional Sessions Judge, Kalyan, buthe did not pass any order and according to the
Petitioner, verbally, told the Petitioner that he was
in charge of four courts so he could not pass any
order. Thereafter, this Court passed an order on 17thJanuary, 2009 and ordered release of the Petitioner
on bail and sought explanation from the learnedJudges. After the explanations were received, by
another order we requested Shri Gupte learned counsel,
to assist in the matter as Amicus Curie.2
::: Downloaded on – 09/06/2013 14:27:25 :::
4. Before we go to the provisions of law which
need to be discussed, it will be profitable to have a
glimpse on the explanation. The explanation ofAdditional Sessions Judge is that he relied on various
Judgments of the Apex Court which held that it wasadvisable that the Court imposes conditions that the
amount of fine be remitted in Court before bail isgranted. He stated that this Court should have
immediately passed an order of releasing the accused on
bail by passing additional order of payment of the part
of the amount. However, the counsel for theAppellant/Petitioner wanted to be heard in the matter.
He gave time to addressreached for hearing at about 6.00 p.m.
the Court when the
The Advocate
matterwas heard for almost 15 minutes and inspite of asking
him to be brief, he had done nothing except delivering
philosophical speech. Hence hearing could not beconcluded. The matter was adjourned to 20th January,
2009. The Appeal has been filed on 30th January, 2009which meant that for seven days the Petitioner had to
remain in custody before the learned Sessions Judgecould hear the counsel.
5. The learned Sessions Judge who was in charge
of various courts, thereafter, could not look into thegrievance of the Petitioner. But, it is crystal clear
that the learned Sessions Judge did not pass any order
on the application of bail moved by the Petitioner3
::: Downloaded on – 09/06/2013 14:27:25 :::
alongwith her appeal. Explanation of the Magistrate is
that, he was of the view that Section 389 of Criminal
Procedure Code would not authorize him to suspend thesentence, if the sentence was of imprisonment and also
of fine. The sentence can only be suspended if thefine was paid. He stated that he announced the
Judgment at 12.30 p.m. At that time, the accused waspresent in the Court. The Judgment was explained to
the accused. The accused was directed to arrange for
fine amount, if she wanted suspension of sentence. But,
till 5.30 p.m. she failed to deposit the fine amountand therefore, the order was passed which is already
quoted above.It is not expected from any person to
arrange an amount of Rs.1,73,000/- immediately afterJudgment was pronounced. Section 389 of Criminal
Procedure Code read thus :“(1) Pending any appeal by a convicted person,
the Appellate Court may, for reasons to berecorded by it in writing, order that the
execution of the sentence or order appealed
against be suspended and, also, if he is in
confinement, that he be released on bail, or onhis own bond.
(2) The power conferred by this section on an
Appellate Court may be exercised also by the
High Court in the case of an appeal by convicted
person to a Court subordinate thereto.(3) Where the convicted person satisfies the
Court by which he is convicted that he intends
to present an appeal, the Court shall, –4
::: Downloaded on – 09/06/2013 14:27:25 :::
(i) where such convicted person, being
on bail, is sentenced to imprisonment for a
term not exceeding three years, or(ii) where the offence of which such
person has been convicted is a bailableone, and he is on bail,
order that the convicted person be released on
bail unless there are special reasons forrefusing bail, for such period as will afford
sufficient time to present the appeal and obtain
the orders of the Appellate Court under sub-
section (1), and the sentence of imprisonment
shall, so long as he is so released on bail, bedeemed to be suspended.
(4) When the appellant is ultimately sentenced
to imprisonment for a term or to imprisonment
for lie, the time during which he is so releasedshall be excluded in computing the term for
which he is so sentenced.”
Various Judgments have been cited before us, the latest
being (2007)6 S.C.C. 528 in case of Dilip S. Dahanukar
V/s. Kotak Mahindra Co.Ltd. & Anr. After
considering the law laid down by various
Judgments including the Judgment referred to
above, we are of the view that once a person is
convicted and sentenced section 389 would be
applicable, the Judge has to pass an order of bail
mandatorily, but, this order in case of fine could be
subject to conditions. Therefore, the proper course in
this case would have been the Magistrate passing the
5
::: Downloaded on – 09/06/2013 14:27:25 :::
order for bail subject to payment of fine in full
or in part as he would deem fit in the circumstances
of the case by giving reasons. If the Magistrate
failed to do so when the bail application had been
filed before him, he should follow the law.
6. The learned Judge did not pass any order
granting bail subject to payment of fine. As a result,
the petitioner had to undergo imprisonment for more
than a week. In these circumstances, considering the
law and import of Section 389 of the Criminal Procedure
Code, we hold that the person if sentenced to
imprisonment which is covered under Section 389 of the
Criminal Procedure Court, the Magistrate should offer
bail and if the sentence is coupled with fine or
compensation the Magistrate may offer bail by imposing
appropriate conditions as he deems fit in the facts and
circumstances of the case regarding payment of fine in
full or in part. In these case, we have already bailed
out the petitioner. She would continue to remain on
bail till her appeal is disposed of. But, she shall
deposit the amount of Rs.50,000/- within four weeks
from today and shall give a personal bond. If the
amount is not deposited as directed the appellate court
may pass appropriate orders. After the amounts are
deposited in terms of this order, the appellate court
may decide as to whether the amount shall remain in
Court or be handed over to the Respondent.
6
::: Downloaded on – 09/06/2013 14:27:25 :::
7. Before parting, we would like to record the
valuable assistance given by the Senior Counsel
Mr.Shirish Gupte (Amicus curie).
(BILAL NAZKI,J.)
(A.R. JOSHI, J.)
7
::: Downloaded on – 09/06/2013 14:27:25 :::