Bombay High Court High Court

Vinayak Son Of Wamanrao vs The State Of Maharashtra on 8 September, 2008

Bombay High Court
Vinayak Son Of Wamanrao vs The State Of Maharashtra on 8 September, 2008
Bench: A. H. Joshi
                                 1




                                                                
                                        
             IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                       NAGPUR BENCH : NAGPUR




                                       
                  Criminal Appeal No.485 of 2007

     Vinayak son of Wamanrao
     Thakare,
     aged about 65 years,




                                
     occupation - Agriculture,
     resident of Camp Area,
     Amravati,     
     Tq. & Distt. Amravati.              ....     Appellant.
                                         [org. complainant]
                  
                              Versus

     1.   The State of Maharashtra.

     2.   Laxmikant Govindprasad
      


          Ganediwal,
          aged about 64 years,
   



          occupation - business,
          resident of New Swastik Nagar,
          Badnera Road,
          Amravati,





          Tq. & Distt. Amravati.         ....          Respondents.
          [Org. Accused]



                              *****





     Mr. A.V. Gawande, Adv., for the appellant.

     Mr. V.A. Thakre, Additional Public Prosecutor for the
     respondent no.1.

     Mr. V.M. Deshpande, Advocate for respondent no.2.
                              *****




                                        ::: Downloaded on - 09/06/2013 13:49:53 :::
                                 2
                               CORAM    :     A.H.JOSHI, J.
                               Date     :     08th September,2008.

     ORAL JUDGMENT :




                                            

1. This is an appeal against acquittal.

2. Heard learned Advocate Mr. A.V. Gawande for

the appellant, learned Additional Public Prosecutor Mr.

A.V. Thakre for respondent no.1 and learned Advocate

Mr. V.M. Deshpande for respondent no.2.

3. This Court had heard this case from time to

time. After completing the hearing on merits, on 1st

September, 2008, this Court gave an indication to the

respondent no.2 that the eventuality of hearing the

accused on sentence is about to arise and, therefore,

directed the presence of accused on 8th September, 2008.

Accordingly, the accused is present.

F a c t s

4. Though the accused has denied any liability

and has averred that cheque was given to complainant,

certain matters are either admitted or proved, namely:-

::: Downloaded on – 09/06/2013 13:49:53 :::
3

[a] Complainant had kept a sum of Rs.25,000-00

as a “Dharohar” with the respondent no.2.
[b] Admittedly, the respondent no.2 passed a

“Dharohar Chiththi”.

[c] [i] various payments made by the accused to
the complainant,

[ii] service of notice,
[iii]legality thereof etc., and
[iv] payment by the accused to the complainant
of Rs.27,400-00 between March, 1997 till

2002,

5. The document of “Dharohar” is at Exh.22. It

consists of rate of interest, which is described as

follows:-

“Rate of Interest – 1.6.”

6. Apparently, it is ambiguous as to what is the

periodicity of agreed rate of interest. However,

parties have admitted that it is “1.6 per cent per

month.”

7. It is also admitted that the amount paid by

the accused matches with the rate of interest payable

at the interval of every four months, as he has paid

periodically an amount of Rs.1600-00 at the end of

::: Downloaded on – 09/06/2013 13:49:53 :::
4
every four months on most occasions.

8. Accused has attempted to rely upon an

admission of the complainant that as the amount was

given on “Dharohar”, it did not bear interest.

Reliance is placed on complainant’s admission in the

cross-examination. The accused, however, admits in his

examination that he has paid towards interest, and also

admits execution and contents of Exh.22, the “Dharohar

Chitthi”.

9. After hearing the parties, in paragraph no.15,

learned Trial Court has recorded a finding, which reads

as follows:-

“15. Thus, considering the evidence
adduced by the accused, in my opinion the
defence raised by accused is probable one.

It can be said that on 3/4/2002 there was
no debt in existence against the accused
and therefore, it can be said that, the
cheque in question Ex.23 was not issued in
discharge of legally enforceable debt.
Hence, I answer point No.1 in the

negative.”

[quoted from pages 77 and 78 of the paper-book of
Criminal Appeal]

10. While the learned Trial Judge accepted the

fact that the “Dharohar Chiththi” consists of a promise

::: Downloaded on – 09/06/2013 13:49:53 :::
5
to pay interest at the rate of 1.6 at monthly rate,

yet, the Trial Court has impliedly held that the amount

of Rs. 27,400-00 received by the complainant was

towards principal amount. The findings recorded in para

15 are seen to be totally contrary to the facts on

record which are duly proved, and are emerging from

admitted documents.

11.
The accused is a trader and he is supposed to

have maintained accounts. He has not brought forward

documents in his possession and control from which he

could have at least made an attempt to demonstrate as

to how the amount paid every four months was accounted

for by him. Had the payment been made towards

satisfaction of part of principal amount, there would

have been a corresponding reflection in the books, in

the account of the accused and it would have been shown

that the amount payable under “Dharohar” was wiped out

upon completion of refund of Rs.25,000-00. The accused

has, however, failed to bring on record such best

evidence in his control and possession.

12. Moreover, what Trial Court has done is

::: Downloaded on – 09/06/2013 13:49:53 :::
6
recording rival submissions in para nos. 13 and 14 and

dictum is recorded in para 15, but reasons thereto are

nowhere seen.

13. This Court, therefore, holds that the findings

contained in para no.15 quoted in para no.9 above are

not just based on totally erroneous appreciation of

oral as well as documentary evidence, but are perverse.

14.

In the circumstances, the Judgment impugned,

therefore, deserves to be reversed and set aside. The

appeal is allowed and accused is convicted for offence

punishable under Section 138 of the Negotiable

Instruments Act.

15. Learned Advocate for the accused and accused,

who is present, were called to make submission on the

sentence and I have heard them.

16. The accused, who is present in the Court, at

this stage, sought time to negotiate and settle the

matter. The matter was accordingly adjourned for half

an hour.

::: Downloaded on – 09/06/2013 13:49:53 :::
7

17. On resuming hearing, parties have filed

Consent Terms which are taken on record and which

consist of following terms:-

“1] That the Respondent No.2 shall pay

Rs.45,000/- (Rs. Fourty Five Thousand only)
to the Appellant as full and final
settlement in respect of dispute relating
to the cheque in question.

2} The amount of Rs.45,000/- shall be
paid by Respondent no.2 to Appellant on

The

24.12.2008 to the Appellant without fail.

Appellant
accordingly.”

                                  shall   issue    receipt
                     
     18.        In   view of      these Consent Terms,                this Court

makes an order in terms of Compromise Pursis and this

Court further directs that if the promise to pay amount

of Rs.45,000-00 [rupees forty-five thousand only] by

Demand Draft drawn on a Nationalized Bank on or before

24th December, 2008, is not fulfilled before due date,

in that event, the sentence shall be as follows:-

In the event of failure to pay as per Consent

Terms, the accused is sentenced to suffer Rigorous

Imprisonment for two years and pay a fine of

Rs.50,000-00 [rupees fifty thousand only], and in

default, suffer imprisonment for six months. The

::: Downloaded on – 09/06/2013 13:49:53 :::
8
amount of fine, if recovered, be paid to the

complainant by way of compensation.

JUDGE

-0-0-0-0-

|hedau|

::: Downloaded on – 09/06/2013 13:49:53 :::