Supreme Court of India

Raju @ Sheikha Mohamed Sharif vs State Of Maharashtra & Anr on 5 January, 2011

Supreme Court of India
Raju @ Sheikha Mohamed Sharif vs State Of Maharashtra & Anr on 5 January, 2011
Author: A Alam
Bench: Aftab Alam, R.M. Lodha
                                                                           NON-REPORTABLE

                         IN THE SUPREME COURT OF INDIA
                        CRIMINAL APPELLATE JURISDICTION


                       CRIMINAL APPEAL NO. 15               OF 2011
                        [Arising out of SLP (Crl.) No.2423 of 2010]



Raju @ Sheikha Mohamed Sharif                                        ... Appellant



                                                   Versus


State of Maharashtra & Anr.                                          ... Respondents




                                           JUDGMENT

AFTAB ALAM, J.

1. Leave granted.

2. The appellant stands convicted under section 138 of the Negotiable

Instruments Act (hereinafter, the Act). He is sentenced to imprisonment for

six months and payment of compensation of Rs.4,00,000/- with the direction

Nature of imprisonment not specified by any of the courts.
2

that in default of payment he would undergo imprisonment for a further

period of one month.

3. The appellant gave a cheque dated November 5, 2003 for

Rs.4,00,000/- to the complainant-respondent in repayment of a loan of the

same amount earlier taken by him. The cheque on presentation before the

bank was returned with the endorsement, “account closed.” The respondent

gave a notice to the appellant asking for payment of the cheque amount but

the appellant did not make the payment. Hence, the respondent filed a

complaint against the appellant under section 138 of the Act, giving rise to

case bearing CC No.245/SS/2004. In the complaint case, the Special

Metropolitan Magistrate and Judge of the Small Causes Court found and

held that the complainant was able to establish the appellant’s guilt and by

judgment and order dated October 6, 2005, convicted him under section 138

of the Act and sentenced him to undergo imprisonment for six months. The

court also directed the appellant to pay compensation of Rs.8,00,000/- under

section 357(3) of the Code of Criminal Procedure and in default of payment

of compensation, to undergo imprisonment for a period of one month. The

court further directed that on realization of the amount of compensation,

Rs.4,00,000/- would be paid to the complainant and the remaining amount
3

would be credited to the State for the “loss and expenses incurred by both

the parties”.

4. Against the judgment of the trial court, the appellant preferred appeal

(Crl. A. No.698 of 2005). The appeal was dismissed without any

modification in conviction or sentence by judgment and order dated June 29,

2007. The appellant, then, moved the High Court in Criminal Revision

Application No.317 of 2007. The High Court by its judgment and order

dated December 9, 2009 sustained the appellant’s conviction. It, however,

noted that during the pendency of the criminal revision, the appellant had

deposited Rs.4,00,000/- in court which was withdrawn by the complainant

by the permission of the court. The court further observed that in the facts of

the case there was no specific loss caused to the State and, therefore, there

was no justification for payment of the large sum of Rs.4,00,000/- as

compensation to the State. It, accordingly, reduced the amount of

compensation from Rs.8,00,000/- to Rs.4,00,000/-.

5. The appellant has now brought this matter to this Court. At the SLP

stage notice was issued limited to the question of sentence. From the

materials on record it appears that before the complainant gave the loan to

the appellant (for the repayment of which the dishonoured cheque was

issued by the appellant) there were business transactions between the
4

appellant and the complainant’s sister that had gone sour. As a matter of fact

it was the defence of the appellant that having regard to the past events there

was no question that the complainant would give him any loan and the

whole case that the cheque was given in repayment of the loan was

completely false. We are referring to the circumstance not to reconsider the

appellant’s conviction which we confirm but for the limited purpose of the

due sentence. The appellant has faced the rigours of a criminal prosecution

for the past six years and is said to have served out the substantive sentence

of imprisonment for 39 days.

6. In the overall facts and circumstances of the case, we are satisfied that

the ends of justice would be satisfied by reducing the substantive sentence of

the appellant to the period already undergone by him. This would, however,

be subject to the condition of payment of Rs.1,00,000/- as additional amount

of compensation to the complainant.

7. We, accordingly, direct that the appellant’s sentence of imprisonment

be reduced to the period already undergone by him provided he deposits a

sum of Rs.1,00,000/- in the trial court within 8 weeks from today failing

which, he would be taken in custody to serve out the remaining period of
5

sentence given to him by the High Court. If the amount of Rs.1,00,000/- is

deposited as directed the entire amount would be paid to the complainant.

8. The appeal is dismissed subject to the modification in sentence.

………………………………J.

(AFTAB ALAM)

………………………………J.

(R.M. LODHA)

New Delhi
January 5, 2011.