High Court Punjab-Haryana High Court

Maha Lakshmi Traders And Another vs M/S Amrit Sons on 6 March, 2009

Punjab-Haryana High Court
Maha Lakshmi Traders And Another vs M/S Amrit Sons on 6 March, 2009
Criminal Revision No. 771 of 2001                                   1




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


                  Criminal Revision No. 771 of 2001

                      Date of Decision: 6.3.2009


Maha Lakshmi Traders and Another
                                                           ...Petitioners
                                Versus
M/s Amrit Sons
                                                         ...Respondent


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


Present: Mr. Baldev Raj Mahajan, Advocate
         for the petitioners.

         None for the respondent.


Kanwaljit Singh Ahluwalia, J. (Oral)

Case of the complainant before the Courts below was that he

had given a loan of Rs.50,000/- to accused on 31.5.1996. In discharge

of the loan, accused had issued a cheque dated 30.3.1997. The cheque

was presented and the payment was refused by the Bank vide memo

dated 30.5.1997 on account that payment has been stopped by the

drawer. Petitioner was convicted by the Court of Judicial Magistrate Ist

Class, Amritsar, and sentenced to one year imprisonment and to pay

fine of Rs.50,000/-. The Appellate Court reduced the sentence to six

months and fine was reduced to Rs.25,000/-.

Counsel for the petitioner has stated that infact the loan was

returned by earlier cheque dated 4.12.1996 which was encashed by the

complainant. Therefore, the second cheque Ex.PA which had bounced
Criminal Revision No. 771 of 2001 2

was not for discharge of any liability. Counsel states that by issuance of

cheque Ex.DW.1/A dated 4.12.1996, liability, if any, stood discharged.

Two Courts below have appreciated this contention and held

the same to be untenable, holding that by issuance of cheque,

presumption operate against the petitioner as cheque was supposedly

issued for discharge of liability. A feeble attempt has been made by

counsel for the petitioner to say that the presumption has been wrongly

drawn by the two Courts below.

This Court in a revision petition cannot do re-appraisal or re-

appreciation of the evidence.

At this stage, counsel for the petitioner has stated that the

cheque was issued in the year 1997. About 12 years are going to

elapse. Therefore, petitioner has already suffered protracted trial and by

sending him behind the bars no useful purpose will be served.

Counsel for the petitioner has stated that complainant can be

compensated for the amount of cheque.

Accordingly, sentence awarded upon the petitioner is reduced

to already undergone. However, the amount of fine is enhanced to

Rs.50,000/-. The amount of fine shall be disbursed to the complainant.

In case, the fine is not deposited, the benefit in reduction of

sentence shall not accrue to the petitioner.

With the observations made above, the present petition is

disposed off.

(Kanwaljit Singh Ahluwalia)
Judge
March 6, 2009
“DK”