High Court Punjab-Haryana High Court

Satish Kumar Jindal vs Manjeet Singh on 18 February, 2009

Punjab-Haryana High Court
Satish Kumar Jindal vs Manjeet Singh on 18 February, 2009
     IN THE HIGH COURT FOR THE STATES OF PUNJAB &
               HARYANA AT CHANDIGARH
                          ...

Criminal Appeal No.S-2116-SB of 2008

Date of Order : February 18, 2009

Satish Kumar Jindal
… Appellant

VERSUS

Manjeet Singh
… Respondent

CORAM :

HON’BLE MR.JUSTICE A.N.JINDAL

Present: Mr.O.P.Nagpal,
Advocate for the appellant.

Mr.A.S.Syan,
Advocate for the respondent.

A.N.JINDAL, J.-

Arguments heard on the quantum of sentence.

The judgment of conviction was passed on 5.11.2008.

However, thereafter, the respondent – accused has been seeking time to

enter into a compromise with the appellant – complainant and on this

ground, he has sought number of dates. At one hearing, a sum of

Rs.15,000/- was paid by the respondent and a promise to make the payment

of cheque amount along with interest and expenses incurred by the

petitioner, was also made, but today, he (respondent-accused) has flatly

refused to compromise. At the same time, he has nothing to say on the

quantum of sentence, but has only submitted that a lenient view be taken.

In the circumstances, the respondent – accused Manjeet Singh

is sentenced to undergo rigorous imprisonment for two years and to pay fine

of Rs.45,760/- i.e, double of the cheque amount, under Section 138 of the
Negotiable Instruments Act, 1988. In default of payment of fine, he would

further undergo rigorous imprisonment for six months. In case of deposit

of the fine, its half will be converted into compensation, to be paid to the

appellant – complainant. The amount of Rs.15,000/- already paid by the

respondent is also ordered to be adjusted against the cheque amount, which

he was liable to pay to the appellant.

The copy of the order be sent to the Chief Judicial Magistrate,

Patiala to take the accused – respondent into custody and report within

fifteen days, from the date of receipt of a copy of this order.

February 18, 2009                             ( A.N.JINDAL )
`gian'                                             JUDGE