High Court Punjab-Haryana High Court

Rajender Kumar Anand vs Sandeep Aneja on 18 November, 2009

Punjab-Haryana High Court
Rajender Kumar Anand vs Sandeep Aneja on 18 November, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                      AT CHANDIGARH

                                      CRM No. 46863 of 2009 in/and
                                     CRR No. 2446 of 2009 (O/M).
                                  Date of Decision : November 18, 2009.

Rajender Kumar Anand
                                                           ...... Petitioner (s).
                                     Versus.

Sandeep Aneja
                                                          ..... Respondent (s).

CORAM: HON’BLE MR. JUSTICE AUGUSTINE GEORGE MASIH.

Present:- Mr. Rajesh Bansal, Advocate,
for the petitioner .

AUGUSTINE GEORGE MASIH, J. (ORAL).

CRM No. 46863 of 2009.

The prayer in the present application is for condonation of delay

of 56 days in filing the present revision petition.

For the reasons, mentioned in the application, the same is

allowed and the delay of 56 days in filing the present revision petition, is

condoned.

CRR No. 2446 of 2009.

Counsel for the petitioner contends that the sentence awarded to

respondent-accused is inadequate as he has only been sentenced to pay a fine

of Rs. 5,000/- for the commission of offence punishable under Section 138 of

the Negotiable Instruments Act, 1881, (hereinafter referred to as “the Act”).

He further contends that only compensation of Rs. 4,000/- has been granted

to the complainant/petitioner. He further contends that the cheque itself was

for an amount of Rs. 4,000/- and after a prolong litigation, the conviction of
CRR No. 2446 of 2009 (O/M). -2-

the respondent-accused was obtained by the complainant/petitioner,

therefore, he should be further compensated for the said offence committed

by respondent-accused.

I have heard counsel for the petitioner and have gone through

the records of the case.

The reasons given by the Trial Court on the question of

quantum of sentence for coming to a conclusion that the interest of justice

would be served by imposing a fine of Rs. 5,000/- upon respondent-accused

for an offence punishable under Section 138 of the Act, is fully justified.

The complainant/petitioner has been adequately compensated by granting

him Rs. 4,000/- as compensation.

In view of the above, I do not find any merit in the present

petition and the same stands dismissed.

(AUGUSTINE GEORGE MASIH)
JUDGE
November 18, 2009.

sjks.