Bombay High Court High Court

Shantilal Jethalal Vasa vs State Of Maharashtra on 30 September, 1980

Bombay High Court
Shantilal Jethalal Vasa vs State Of Maharashtra on 30 September, 1980
Author: V Kotwal
Bench: V Kotwal


JUDGMENT

V.S. Kotwal, J.

1. Apparently a very short matter gets itself involved into several complications and that too within a short span of hardly a couple of months. The complainant had filed a complaint with the Pydhonie Police Station against the present petitioner for an offence under section 420 of the Indian Penal Code on the allegations that some time in the 1st week of March, 1980 the accused approached him and agreed to purchase certain chemicals worth Rs. 31, 400.20 from the complainant’s firm with a stipulation that the consideration price would be paid after receiving the delivery of the goods. Accordingly, the complainant parted with the properly, which was received and accepted by the petitioner, who gave a cheque for the said amount, which could not be encashed by the complainant though lodged in the bank and the same was thus dishonoured for insufficiency of funds. The complainant contacted the accused when another post-dated cheque was given which was also met with the same fate. The complainant, therefore, realised that he was cheated and that is why he approached the police.

2. An offence was registered under section 420 of the Indian Penal Code at C.R. No. 435 of 1980 at the said Police Station and the investigation commenced, with which we are not concerned in this proceeding. Suffice it is to observed that so far no charge-sheet has been filed.

3. The petitioner-accused moved the Sessions Court of Greater Bombay under section 438 of the Code of Criminal Procedure on June 13, 1980. Before the application was finally disposed of and was yet pending, the petitioner moved this Court with a similar prayer on June 16, 1980 when this Court was pleased to grant anticipatory bail in the sum of Rs. 31, 500/-. The petitioner was arrested by the police on June 24, 1980 and was produced before the learned Metropolitan Magistrate, 6th Court, Mazagaon, Bombay when he was directed to be released on bail in the sum of Rs. 31,500/-. The petitioner could not avail of the bail assist was beyond his reach. He, therefore, remained in custody at least for three days. On June 27, 1980, he moved this Court for modification and reduction of the bail amount. This Court did not pass any order as regards the bail amount, but directed the petitioner to move the learned Magistrate who was further directed to consider that application on its own merits. Upto this stage everything appears to have run rather smooth.

4. It is after this juncture that some disturbing features came into existence. It is alleged that on June 27, 1980 when the petitioner approached the learned Magistrate, either at the suggestion of the Court or even on his own violation, the petitioner assured the learned Magistrate that he would pay up the entire amount due to the complainant and which was split up into two parts, under which the petitioner was to pay Rs. 5,000/- immediately and the balance on or before July 31, 1980. Accordingly, Rs. 5,000/- were paid by draft by the petitioner to the complainant which is now admitted by the complainant himself. The petitioner, for some reason, could not honour the said assurance, essentially due to financial stringency.

5. On August 4, 1980, the complainant moved the learned trial Magistrate by an application for cancellation of bail contending inter alia that the petitioner had practised a fraud on the Court by giving a false assurance that he would pay the entire amount due to he complainant within the stipulated period, which consideration weighed with the learned Magistrate to reduce the bail amount from Rs. 31,500/- to Rs. 5,000/-. It may be observed that this order of Rs. 5,000/- bail was recorded by the trial Court on the very day, i.e. June 27, 1980, when surety was furnished and that petitioner was released on bail. The matter was then adjourned from time to time when the petitioner resisted the complainant’s application. It is ultimately on September 24, 1980, that the learned Magistrate upheld the contentions of the complainant and cancelled the bail which was granted in favour of the petitioner, in pursuance of which on the same day the petitioner was taken in custody and continues to be in custody even upto this date. Grievance is made about the validity of that order.

6. Shri Sardar, the learned Counsel for the petitioner, submitted that the impugned order is obviously untenable in law and it was not an undertaking as such given to the Court and there was no justification for cancellation of bail.

7. Shri Nade, the learned Counsel for the complainant, has supported the reasons assigned by the learned Magistrate. Shri Kamble, the learned Public Prosecutor, has supported the plea of the petitioner that bail should be granted.

8. By any yardstick the impugned order of the learned Magistrate is manifestly unjust, unlawful and untenable and the bail has been cancelled by the learned trial Magistrate on a very erroneous assumption. I have already narrated the course of events that are taken place. It is true that initially the learned Magistrate has granted bail in the sum of Rs. 31,500/- and it was reduced to Rs. 5,000/- on June 27, 1980 and it appears that the petitioner had assured to pay the full amount due to the complainant. It is again a common ground that Rs. 5,000/- on June 27, 1980 and it appears that the petitioner had assured to pay the full amount due to the complainant. It is again a common ground that Rs. 5,000/- were paid to the complainant and the balance remains unpaid. The learned trial Magistrate has used unjustifiable harsh language and words in condemning the conduct of the petitioner-accused and with due respect to the learned Magistrate there is absolutely no justification for the same. May be that an assurance was given by the accused and may be that he could not fulfil the same in its entirely due to financial stringency. However, that can hardly be a ground for cancellation of bail. It is also surprising to note that even though the learned Sessions Judge had not passed any observations in writing still the gist therefore fins place in the order of the learned Magistrate. It is not as if that the petitioner had cancelled from this Court the fact that the petition was pending in the Sessions Court and even thereafter this Court was pleased to pass anticipatory bail in his favour. On the second occasion this Court had directed the learned Magistrate to consider the petitioner’s application on merits.

9. An order of bail should normally be such so that it could be within the reach of the party concerned. Grant of bail on such a heavy amount was obviously beyond the reach of the petitioner and it is apparent form the fact that in spite of the order the could not avail of the same. The petitioner appears to have made honest endeavours to fulfil the assurance which is reflected by the fact that at least Rs. 5,000/- had been paid to be complainant. His inability to pay the remainder amount should, normally, not be tagged as a condition of the bail. In fact, it was not proper for the learned Magistrate to impose as a condition precedent for bail that the accused must pay the full amount to the complainant as that would virtually amount to allowing the party in a Criminal Court to collect civil dues and that too through the agency of the Court, which, in my opinion, was not permissible, and was also not proper. I may hasten to add that no motive can be attributed to the learned Magistrate as he must have acted in good faith. However, the resultant consequence is really not warranted by any procedure. The observations in the impugned order going to the extent of saying that the petitioner has practices fraud on various courts and has committed contempt of Court are manifestly unjustified under the facts and circumstances of the case. Mere using of such attractive terms would not change the complexion and core of the matter. A judicial order must always be accompanied by a restraint and I am constrained to observe that this very elementary principle is lacking in the impugned order.

10. All said and done, the impugned order is not justified under this circumstances. It is well-settled that in such cases bail should be a rule and it cannot be denied to a person if he does not pay the amount which is the subject-matter of the charge of cheating as the accused will face the trial for that charge. Practically, by compelling the accused by such unjustified method to pay up the dues of the complainant would virtually be closing the chapter of the criminal proceeding. As said earlier, bail should be within the reach of the litigant. There should be no punishment before or without a trial Further the idea of granting bail is to secure presence and attendance of the accused regularly at the trial. A bail for a higher amount if the accused did not pay up the dues of the complainant or otherwise bail for a lower amount is something really unknown. Any way well-settled considerations for granting bail as well as for cancellation of bail are violated. It is also important to note that it is the complainant and not the State who has moved for cancellation of bail in a police case and I am surprised to note that the learned Magistrate upheld the said contention of the complainant. It is also interesting to note that though the application was made on August 9, 1980, it was decided on September 24, 1980. It is not necessary to have any further discussion.

11. In the result, the impugned order passed by the learned Magistrate cancelling bail of the petitioner is set aside.

12. The petitioner shall be released on bail in the sum of Rs. 5,000/- with personal recognization and one surety for the like amount.