Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vaishnavi Real Estate Pvt. Ltd vs State Of U.P.
2021 Latest Caselaw 9796 ALL

Citation : 2021 Latest Caselaw 9796 ALL
Judgement Date : 6 August, 2021

Allahabad High Court
Vaishnavi Real Estate Pvt. Ltd vs State Of U.P. on 6 August, 2021
Bench: Rajiv Gupta



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 80
 

 
Case :- APPLICATION U/S 482 No. - 13805 of 2021
 

 
Applicant :- Vaishnavi Real Estate Pvt. Ltd
 
Opposite Party :- State of U.P.
 
Counsel for Applicant :- Ashwani Kumar Sachan,Saurabh Sachan
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Rajiv Gupta,J.

1. Heard Sri Saurabh Sachan, learned counsel for applicant and learned AGA for the State.

2. Sri Saurabh Sachan submits that summoning order dated 5.9.2018, passed by learned Additional Court No. 2, Gautam Buddh Nagar, in complaint case No. 3072 of 2018 under Section 138 of the Negotiable Instrument Act, is on a printed proforma and reveals non-application of mind while taking cognizance of the offence. He places reliance on the decision of this Court in Application U/S 438 No. 5525 of 2020 and 13883 of 2020 and prays for quashing of the cognizance order.

3. It has been submitted by learned counsel for the applicant that the learned Additional Court No. 2, Gautam Buddh Nagar did not apply his judicial mind at the time of passing the summoning order against the applicant as the impugned summoning order has been passed on a printed proforma, which is not permissible under law. In support of his contention, learned counsel for the applicant has relied upon the several judgments in the case of Ankit Vs. State of U.P. & Another; 2009 (9) ADJ 778, Shakuntala Devi Vs. State of U.P. And 4 others passed in Application U/s 482 No. 11232 of 2018, Avdhesh Vs. State of U.P. And Another reported in [2019(6) ADJ 667], Dushyant Kumar Vs. State of U.P. And Others passed in Application U/s 482 No. 7206 of 2020, Ashu Rawat Vs. State of U.P. And Another passed in Application U/s 482 No. 13883 of 2020, Rishipal & others Vs. State of U.P. And Another [2019(3)ADJ 699].

4. Certified copy of the impugned cognizance order is annexed as Annexure-4 to the affidavit which goes to show that the order has been passed on a printed proforma by filling up the blanks. Blanks on the printed proforma appear to have been filled by the court employee. Learned Additional Court No. 2, Gautam Buddh Nagar has simply put his initial over his name without applying his judicial mind before passing the said order.

5. The argument advanced on behalf of applicant has substance. The use of blanks printed proforma in passing the judicial order is not proper and the order of cognizance the applicant has been passed without application of judicial mind, which is substantiated by the fact that even the date has not been mentioned filling up the blanks which has been left in the rubber stamp for mentioning the date of appearance.

6. In view of the facts and circumstances of the case, stated above and the law laid down in case of Ankit Vs. State of U.P. & Another(supra), the impugned summoning order dated 17.10.2018, is hereby quashed. Learned court below is directed to pass a fresh order on the complaint after applying his judicial mind within two months from the date of this order.

7. In above terms, petition is disposed off.

Order Date :- 6.8.2021

R

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter