Bombay High Court High Court

Rajendra Shaintilal Mistry vs M/S Ajanta Printpack Industries on 7 March, 2011

Bombay High Court
Rajendra Shaintilal Mistry vs M/S Ajanta Printpack Industries on 7 March, 2011
Bench: Shrihari P. Davare
                             1                       Cri.A.4723.10

        IN  THE HIGH COURT OF JUDICATURE AT BOMBAY 
                     BENCH AT AURANGABAD




                                                            
            CRIMINAL APPLICATION NO. 4723 OF 2010

     Rajendra Shaintilal Mistry,




                                    
     Age: 49 years,Occupation :Service,
     R/o Plot No.38, Anand-B Building,
     Vidyanagar, Aurangabad.         ...APPLICANT. 




                                   
            VERSUS             

     1.   M/s Ajanta Printpack Industries,
          Plot No. 44, MIDC Industrial Area,




                           
          Waluj, Auragabad.

     2.          
          Mahendra Keshav Mahakal,
          Partner for M/s Ajanta Printpack
          Industries, Age : 33 years, Occup.
          Business, R/o Plot No. 5, Warsha-
                
          Bhavan, Bassayye Nagar,Aurangabad.

     3.   Ravindra Keshav Mahakal,
          Partner for M/s Ajanta Printpack
      

          Industries, Age : 35 years, Occup.
          Business, R/o Plot No. 5, Warsha-
   



          Bhavan, Bassayye Nagar,Aurangabad.

                                     ...RESPONDENTS.
                          ...





        Shri.Joydeep Chatterji, Advocate for Applicant
        Shri.Pravin S.Patil,Advocate for Respondents. 
                          ...

                     CORAM:  SHRIHARI P.DAVARE, J.





                     DATE :  07TH MARCH, 2011.
                                      
     JUDGMENT  :

1. Heard Mr. Chatarjee learned counsel for the

::: Downloaded on – 09/06/2013 17:03:46 :::
2 Cri.A.4723.10

applicant (Original Complainant) and Mr. Pravin S.

Patil, learned counsel for respondent Nos. 1 to 3.

2. This is an application preferred by the

applicant-appellant(Original complainant) seeking

leave to file an appeal challenging the order

dated 24th September, 2010 passed below Exh.1 in

S.C.C.No. 9491 of 2007, by the learned Judicial

Magistrate First Class-10, Aurangabad, thereby

dismissing the complaint filed by the complainant,

and acquitting the respondents-accused from the

charge under section 138 of the Negotiable

Instruments Act.

FACTUAL MATRIX CAN BE SUMMARISED AS FOLLOWS:

3. Appellant(original complainant) has filed

complaint bearing S.C.C.No. 9491 of 2007 on

17.12.2007, before learned Judicial Magistrate

First Class, Aurangabad against respondents

(Original Accused) under section 138 of the

Negotiable Instruments Act. Respondent NO.1 is

::: Downloaded on – 09/06/2013 17:03:46 :::
3 Cri.A.4723.10

partnership Firm and respondent Nos. 2 and 3 are

partners thereof, who are managing affairs of

respondent NO.1-Firm. Accordingly, Judicial

Magistrate First Class, Aurangabad issued summons

to respondent Nos. 1 to 3 and their presence was

secured on 18.01.2010, after issuance of Non

Bailable Warrants against them.

4. Thereafter, the matter was adjourned for

several times. It is alleged that on 18.06.2010,

learned counsel for the accused and accused

informed the learned Magistrate that the matter

would be settled and therefore, the case was

adjourned to 3rd July, 2010 and thereafter it was

adjourned to 07.08.2010 and on 24.09.2010.

However, on 24.09.2010 adjournment was sought by

the advocate of accused because accused was out of

station. Moreover, the complainant and his

advocate were also absent, and therefore, learned

trial Court passed order below Exh.1 and dismissed

the complaint and acquitted the respondents-

accused.

::: Downloaded on – 09/06/2013 17:03:46 :::

4 Cri.A.4723.10

5. Being aggrieved and dissatisfied with said

order dated 24.09.2010 complainant-applicant-

appellant preferred present application seeking

leave to file appeal assailing the said order.

6. It is canvassed that on 24.09.2010 accused

himself was absent. Application Exh.27 was filed

seeking his personal exemption and same was

granted. Therefore, it is submitted that although

the case was posted for evidence on that day, no

inconvenience would be caused to the accused since

he was absent. It is also submitted that under

such situation, action of dismissal of the

complaint is a harsh action and the matter could

have been postponed or deferred, since no

prejudice or hardship was caused to the accused as

he was absent. It was also argued on behalf of the

applicant that advocate for complainant could not

remain present on 24.09.2010, as he had gone to

New Delhi by railway at 13.40 hours on 24.09.2010

to appear for examination on 26.09.2010 for the

post of public Prosecutor in the CBI and although

::: Downloaded on – 09/06/2013 17:03:46 :::
5 Cri.A.4723.10

requested his junior to attend the case, due to

oversight his Junior did not attend the said case.

7. Learned counsel for the respondents opposed

the present application vehemently, and submitted

that no ground has been put forth for absence of

complainant on 24.09.2009. It is also submitted

that since the complainant remained absent for

three times earlier, as well as he remained absent

on 24.09.2010, learned trial Court rightly

dismissed the complaint and acquitted the accused

under section 138 of the Negotiable Instruments

Act and applicant is not entitled for leave to

file appeal against the said order.

8. Considering the rival submissions, at the

outset, it is apparent that dismissal of the

complaint filed by the complainant, by order dated

24.09.2010, passed by the learned trial Court, is

apparently technical dismissal due to absence of

complainant and his advocate, and the said

complaint, admittedly, has not been dismissed on

::: Downloaded on – 09/06/2013 17:03:46 :::
6 Cri.A.4723.10

merits. Principles of natural justice require

that opportunity be given to the parties to

prosecute, as well as to contest the matter, on

its own merits. Therefore, leave is required to be

granted to the applicant to file appeal

challenging the impugned order dated 24.09.2010 in

the interest of justice.

9. Accordingly, present application is allowed.

Leave to file appeal is granted and present

application itself is treated as Appeal.

10. Admit the appeal, learned counsel for

respondent waives the service of notice after

admission.

11. Accordingly, with the consent of learned

counsel for respective parties, appeal is taken up

for final hearing.

12. Heard learned counsel for the parties.

::: Downloaded on – 09/06/2013 17:03:46 :::

7 Cri.A.4723.10

13. Considering the facts and circumstances, and

after considering rival submissions advanced by

the learned counsel for the parties, as mentioned

herein above, it is apparent that dismissal of the

complaint by order dated 24.09.2010, passed by the

trial Court, in the instant case is apparently

technical dismissal due to absence of the

complainant and his advocate, but the said

dismissal is not on merits, hence I am of the view

that fair opportunity is required to be given to

the applicant-appellant, therefore, the impugned

order dated 24.09.2010 deserves to be quashed and

set aside and matter is required to be remitted

back to the trial Court to decide it on its own

merits, in accordance with law, with directions to

parties to remain present before trial Court on

specified date, subject to saddling reasonable

costs upon the applicant.

14. Accordingly, present appeal is allowed,

subject to payment of costs of Rs. 5000/-(Rupees

Five Thousand), by the applicant-appellant-

::: Downloaded on – 09/06/2013 17:03:46 :::

8 Cri.A.4723.10

complainant to the respondent-Accused before lower

Court, within a period of two weeks from today,

and the impugned order dated 24.09.2010 passed by

the Judicial Magistrate First Class – 10,

Aurangabad, in S.C.C.No. 9491 of 2007 stands

quashed and set aside and the matter is remitted

back to the trial Court, with direction to decide

it on its own merits afresh, in accordance with

law, after giving due opportunity to the parties

to adduce/produce their respective evidences. The

parties are directed to remain present before the

trial Court on 6th April, 2011 at 11.00 a.m.

15. Appeal stands disposed of accordingly.

Sd/-

[SHRIHARI P.DAVARE, J.]
MTK

::: Downloaded on – 09/06/2013 17:03:46 :::