High Court Punjab-Haryana High Court

Kashmir Singh vs M/S Preet Hire Purchase And … on 2 April, 2009

Punjab-Haryana High Court
Kashmir Singh vs M/S Preet Hire Purchase And … on 2 April, 2009
Criminal Misc. No. M-8518 of 2009                                       1




      In the High Court of Punjab and Haryana, at Chandigarh.


                  Criminal Misc. No. M-8518 of 2009

                      Date of Decision: 2.4.2009


Kashmir Singh
                                                                 ...Petitioner
                                 Versus
M/s Preet Hire Purchase and Leasing Corporation
                                                           ...Respondent


CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.


Present: Mr. Mandeep S. Sachdev, Advocate
         for the petitioner.

          Mr. Vijay Lath, Advocate
          for the respondent.


Kanwaljit Singh Ahluwalia, J. (Oral)

The present petition has been filed under Section 482 Cr.P.C.

seeking quashing of order dated 25.2.2009 (Annexure P1) whereby the

Additional Sessions Judge, Jalandhar, had declined the application filed

by the petitioner under Section 391 Cr.P.C. to recall Manmeet Singh,

partner of the complainant firm for further cross-examination.

Briefly stated that complainant-respondent had filed a

complaint under Section 138 of the Negotiable Instruments Act against

the petitioner on the ground that loan raised by the petitioner in cash has

not been returned and in discharge of the loan, petitioner had issued a

cheque which had bounced on the ground that funds were insufficient.

The complainant had led preliminary evidence. Petitioner was
Criminal Misc. No. M-8518 of 2009 2

summoned to stand trial.

The trial concluded. The petitioner/appellant was convicted.

Before the Appellate Court, an application was filed under Section 391

Cr.P.C. that Manmeet Singh be recalled for further cross-examination in

order to ascertain whether complainant-firm was registered under the

Punjab Money Lenders Act or with the Reserve Bank of India or not. It is

stated that firm of Manmeet Singh was not competent to give cash loan,

therefore, any loan given by them without being registered under the

Punjab Money Lenders Act or with the Reserve Bank of India will not be

legally enforceable debt. The application was declined by the Appellate

Court because in the reply filed to the application, Manmeet Singh has

admitted that his firm is neither registered under the Punjab Money

Lenders Act or with the Reserve Bank of India, consequently, its effect

shall be seen and examined during the course of arguments.

I have heard counsel for the parties.

Admittedly, accused had drawn a cheque. The cheque had

bounds. There is always presumption in favour of the holder of the

cheque that the cheque was issued for discharge of liability or debt. This

presumption was to be rebutted by the accused. No such effort was

made by the accused. It is too late in the day in the appeal to file an

application that the witness be recalled for cross-examination. Once it

has been stated in the application that the firm was neither registered

under the Punjab Money Lenders Act nor with the Reserve Bank of

India, its effect will be examined by the Appellate Court during the

course of arguments.

Counsel for the petitioner has relied upon State of Gujarat v.
Criminal Misc. No. M-8518 of 2009 3

Mohanlal Jitamalji Porwal and Another FIR 1987 Supreme Court

1321 to urge that application filed under Section 391 Cr.P.C. cannot be

rejected on ground of delay.

Delay and necessary for cross-examination are two different

things. Application cannot be used as a tool to delay the proceedings. If

a delay is justifiable, the Court will always come to the rescue of any

party as the journey of the Court is to find truth. Therefore, no benefit

can flow to the petitioner from Mohanlal Jitamalji Porwal’s case

(supra).

Counsel for the petitioner has further relied upon Zahira

Habibulla H. Sheikh and Another v. State of Gujarat and Others

2004(2) Recent Criminal Reports 836 which is known as Best Bakery

Case to say that when circumstances indicate substance in application

for adducing additional evidence, the Courts should not foreclose the

same.

In the present case, petitioner has miserably failed to prove

such circumstances exist in his favour.

No merits dismissed.

Nothing stated above shall be construed as expression of

opinion on the merits of the case. However, the petitioner is relegated to

the liberty to take all arguments before the Appellate Court.

(Kanwaljit Singh Ahluwalia)
Judge
April 2, 2009
“DK”