Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Monika Chaudhary vs State Of U.P. And Another
2022 Latest Caselaw 2667 ALL

Citation : 2022 Latest Caselaw 2667 ALL
Judgement Date : 12 May, 2022

Allahabad High Court
Monika Chaudhary vs State Of U.P. And Another on 12 May, 2022
Bench: Rajendra Kumar-Iv



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 83
 

 
Case :- APPLICATION U/S 482 No. - 1808 of 2022
 

 
Applicant :- Monika Chaudhary
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Prabhat Kumar Singh,Vineet Kumar Yadav
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Rajendra Kumar-IV,J.

Heard learned counsel for the applicant, learned A.G.A. for the State and perused the material available on record.

The present application under Section 482 Cr.P.C. has been filed by applicant for quashing the proceeding of Complaint Case No. 2468 of 2020, (Smt. Shabnam Devgan versus Monika Chaudhary), under Section 138 Negotiable Instrument Act, Police Station Surapur, District Gautam Budh Nagar.

Learned counsel for applicant submits that a fake complaint has been filed against the applicant by the complainant / opposite party no. 2 showing the dishonour of cheque. The applicant has challenged the summoning order passed by the Magistrate concerned. Although, issuance of cheque in favour of complainant by the applicant is not admitted at this stage but he wants to get settle his dispute with the opposite party no. 2 relying the judgment of Damodar S. Prabhu v. Sayed Babalal H., 2010(5) SCC 663. He showed some papers in favour of his contention.

Learned AGA opposed the application and submitted that the trial Court rightly passed the summoning order and summoned the accused-applicant to face trial. The trial Court itself has provided an opportunity to the accused-applicant to deposit the impugned amount in the account of complainant without appearing in Court.

Upon overall consideration of the entire facts and circumstances of the case and rival submissions made by learned counsel for the parties, I do not see any good ground to quash the summoning order and complaint under Section 138 N.I. Act.

The application under Section 482 Cr.P.C. is disposed of, directing the Magistrate concerned to decide the matter, keeping in view the law laid down by Hon'ble Supreme Court in DAMODAR S. PRABHU Vs. SAYED BABALAL H. (supra).

Order Date :- 12.5.2022

I.A.Siddiqui

 

 

 
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