IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Criminal Miscellaneous No. M-52708 of 2007
Date of Decision: November 27, 2008
Ram Pal
.....PETITIONER(S)
VERSUS
Mansarandip Singh
.....RESPONDENT(S)
. . .
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: - Mr. Ram Bilas Gupta, Advocate, for the
petitioner.
Mr. A.S. Gill, Advocate, for the
respondent.
. . .
AJAI LAMBA, J (Oral)
This petition prays for quashing of
complaint filed for commission of offence under Section
138 of the Negotiable Instruments Act, 1881, and order of
summoning dated 22.10.2007 passed by the Sub Divisional
Judicial Magistrate, Nakodar.
Essentially the ground pleaded for
quashing of the complaint is that the disputed cheque
amount except Rs.37,194/- had already been paid to the
complainant. The petitioner gave an undertaking that the
sum of Rs.37,194/- would be paid in Court.
Reply on behalf of the respondent has been
filed today in Court which is taken on record.
Learned counsel for the respondent has
pointed that partnership concern was dissolved. In
Crl. Misc. No. M-52708 of 2007 [2]
discharge of legal liability, two cheques were issued;
one for Rs.4,71,520/- and the other for Rs.53,490/-. Both
the cheques were dishonoured which constrained the
respondent on filing the complaint.
Learned counsel for the respondent has
further pointed out that the basis of the petition is the
statement of accounts. The statement of accounts,
however, relates to other payments which were for other
purpose and not in discharge of the liability arising out
of the dissolution of the partnership concern.
I have considered the issue. Since the
respondent has disputed the fact that the cheque amount
other than Rs.37,194/- had been paid, this matter cannot
be decided while exercising inherent powers under Section
482 Cr.P.C. Evidence cannot be taken by way of affidavit
and counter affidavit to adjudicate and decide as to
whether cheque amount had been paid as asserted on behalf
of the petitioner or it was in lieu of some other
account/ transaction that the amount was given to the
respondent.
This petition is accordingly disposed of.
The petitioner would be at liberty to take
all the pleas including the pleas taken in this petition,
before the Trial Court. Personal appearance of the
petitioner shall remain excepted, however, on the
conditions to be imposed by the Trial Court.
(AJAI LAMBA)
November 27, 2008 JUDGE
avin