High Court Punjab-Haryana High Court

Jaswant Singh vs Mohan Singh on 5 March, 2009

Punjab-Haryana High Court
Jaswant Singh vs Mohan Singh on 5 March, 2009
Criminal Misc. No.M-6702 of 2008 (O&M)                    1

       In the High Court of Punjab and Haryana at Chandigarh


                          Criminal Misc. No.M-6702 of 2008 (O&M)
                          Date of decision: 5.3.2009


Jaswant Singh

                                                      ......Petitioner

                           Versus



Mohan Singh

                                                   .......Respondent


CORAM: HON'BLE MRS. JUSTICE SABINA


Present:     Mr.N.S.Dadwal , Advocate,
             for the petitioner.

             Mr. N.G.Sharma, Advocate,
             for the respondent.

                   ****


SABINA, J.

CRM No.11609 of 2009

Application is allowed. Reply on behalf of the respondent

is taken on record.

CRM No.M-6702 of 2008

This petition has been filed by Jaswant Singh under

Section 482 of the Code of Criminal Procedure (“Cr.P.C. for short) for

quashing of complaint (Annexure P-2) filed under Section 138 of the
Criminal Misc. No.M-6702 of 2008 (O&M) 2

Negotiable Instruments Act, 1888 (for short- ” the Act”) pending

before the Court of Sh.K.K.Bansal, JMIC, Ludhiana titled as Mohan

Singh vs. M/s R.S.Auto and others, summoning order dated

21.1.2008 (Annexure P-3) and subsequent proceedings arising

therefrom.

Case of the complainant, in brief, is that accused No.1

was a partnership firm, whereas, accused Nos. 2 and 3 were its

partners. Accused took a loan of Rs.1,00,000/- from the complainant

on 29.4.2000 and agreed to return the same after two years along

with interest @ 12% per month. However, the said amount was not

returned and ultimately a writing was executed on 1.4.2003, wherein

accused agreed to return the loan amount along with interest by

31.3.2005. The said loan amount was not returned and ultimately

accused issued two cheques in favour of the complainant dated

7.12.2007 amounting to Rs. 1,00,000/- and Rs.68,000/- each. When

the cheques were presented for encashment, they were returned

vide memo dated 12.12.2007 due to insufficient funds. Despite the

notice issued, thereafter, the accused failed to make the payment

and hence, the complaint in question was filed. After recording of

preliminary evidence, accused were summoned to face trial under

Section 138 of the Act by Judicial Magistrate, Ist Class, Ludhiana

vide order dated 21.1.2008. Hence, the present revision petition.

Learned counsel for the petitioner has submitted that the

petitioner had already retired from the firm in question on 31.3.1999
Criminal Misc. No.M-6702 of 2008 (O&M) 3

and retirement deed in this regard was duly executed i.e. Annexure

P-1. The loan amount in question was taken after retirement of the

petitioner from the firm and hence, the petitioner could not be

summoned to face the trial. The cheque in question was not signed

by the petitioner but was signed by Harjinder Singh, who was the

sole proprietor of the firm in question.

Learned counsel for the respondent, on the other hand,

has submitted that the retirement deed had been executed by the

petitioner in connivance with the alleged continuing partner Harjinder

Singh, who was none other than the elder brother of the petitioner.

In fact, the petitioner was still continuing to be a partner of the firm

as was evident from the agreement deed dated 2.5.2000 (Annexure

P-4) placed on record by the respondent.

In the present case, the loan in question was taken in the

year 2000 and the cheques in dispute were issued in the year 2007

allegedly for repayment of the loan amount. The case of the

petitioner is that the petitioner already stood retired from the firm in

question vide retirement deed dated 31.3.1999 (Annexure P-1)

before the loan in question was advanced, whereas, the case of the

respondent is that the petitioner still continued to be a partner of the

firm in question as was evident from the agreement deed dated

2.5.2000. The fact as to whether the petitioner stood retired vide

retirement deed dated 31.3.1999 (Annexure P-1) or was still

continuing to be a partner of the firm in terms of the agreement deed
Criminal Misc. No.M-6702 of 2008 (O&M) 4

dated 2.5.2000 would more appropriately be gone into and

considered during trial. At this stage, in the facts of the present case,

it would not be just and expedient to quash the criminal proceedings.

It has been held in State of Haryana and others vs.

Bhajan Lal and others, 1992 Supp (1) SCC 335 that the power of

quashing a criminal proceeding should be exercised very sparingly

and with circumspection and that too in the rarest of rare cases.

The extraordinary or inherent powers do not confer an arbitrary

jurisdiction on the court to act according to its whim or caprice. The

court will not be justified in embarking upon an enquiry as to the

reliability or genuineness or otherwise of the allegations made in the

FIR or the complaint.

Accordingly, this petition is dismissed.

(SABINA)
JUDGE
March 05, 2009
anita