High Court Punjab-Haryana High Court

Madan Mohan Alias Mohinder vs State Of Punjab on 31 January, 2009

Punjab-Haryana High Court
Madan Mohan Alias Mohinder vs State Of Punjab on 31 January, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH

                         Crl Revision No. 1029 of 2001
                         Date of Decision: January 31, 2009


Madan Mohan alias Mohinder
Mohan Parbhakar
                                                  ...........Petitioner

                   Versus

State of Punjab                                   ..........Respondent


Coram:         Hon'ble Mrs.Justice Sabina

Present:      Mr.Atul Lakhanpal, Senior Advocate with
              Mr.Ravi Dhaliwal,Advocate for the petitioner.
              Mr. Amandeep Singh Rai, AAG Punjab
              Ms.Geeta Singhwal, Advocate for the complainant

Sabina, J.

Petitioner – Madan Mohan alias Mohinder Mohan Prbhakar was

convicted under Section 408 of the Indian Penal Code (`IPC’ for short) vide

judgment dated 28.7.2000 by the Judicial Magistrate, First Class, Ludhiana

and vide order of the even date was sentenced to undergo rigorous

imprisonment for two years and imposed fine of Rs. 200/-. Aggrieved by

the same, the petitioner preferred an appeal and the same was dismissed by

the Additional Sessions Judge, Ludhiana vide judgment dated 13.7.2001.

Hence, the present revision petition.

Prosecution story, in brief, as noticed by the Appellate Court in para 2

of its judgment is as under:-

“In nut shell, the prosecution case is that Hindustan Bicycles

Tubes Pvt. Ltd. is owned by Hindustan tyres company. This

company has been carrying on business of bicycle and auto tyres

and tubes having branches all over India including at Kanpur for

sale of its products. Accused Madan Mohan was appointed as
Crl Revision No. 1029 of 2001 -2-

Manager at Kanpur on 10.3.73. He was required to promote the

sale of products of company and to collect the price of the goods

supplied by the company to varius customers from time to time

and then send the same to Head Office at Ludhiana. Accused was

required to account for the amount so collected. That when it

came to notice of the company that amounts were due/outstandng

against firms of area of Kanpur, then enquiries were made which

revealed that accused had collected the amount to the tune of Rs.

3 lacs but had not accounted for the same to the Head Office

thereby embezzling the amount. The accused had confessed his

guilt by way of furnishing of an affidavit promising to repay the

amount but he did not do so, which resulted in formal FIR being

registered against him. The accused was arrested in this case.

During the course of investigation, the Investigating Officer

collected documents, recorded statement of witnesses. After

completion of investigation and other formalities, challan against

the accused was filed in the Court.”

During the pendency of the revision petition, the parties have arrived

at a compromise. The compromise deed has been placed on record as

Annexure A1. Learned counsel for respondent No.2 has admitted the

contents of the compromise deed.

A perusal of the same reveals that the dispute between the parties was

amicably settled with the intervention of the friends and well wishers.

Complainant would have no objection, if the offence in question was

compounded

Learned counsel for respondent No.2 has submitted that in view
Crl Revision No. 1029 of 2001 -3-

of the compromise deed (Annexure A1), the parties may be allowed to

compound the offence.

The submission made by the learned counsel for respondent No.2 is

liable to be allowed in view of the compromise deed (Annexure A1).

Accordingly, the parties are allowed to compound the offence.

Consequently, this revision petition is allowed. The impugned

judgments of the Courts below are set aside. Petitioner is acquitted of the

charge framed against him as the offence has been compounded.

( Sabina )
Judge

January 31, 2009

arya