Citation : 2026 Latest Caselaw 1831 Bom
Judgement Date : 18 February, 2026
2026:BHC-AUG:7329
1
992.23WP
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
CRIMINAL WRIT PETITION NO. 992 OF 2023
Sau. Prerna w/o. Gautam Katariya,
Age: 54 years, Occ : Housewife,
R/o.Vardhaman, 31B-C; Sector F1,
Survey-15, CIDCO,
N-4, Aurangabad. .. PETITIONER
VERSUS
1] State of Maharashtra
2] Dr. Sheetal Swaroopchand Ostwal,
Age: 50 years, Occ : Doctor,
R/o. Ganpati Hospital, NH-6,
Vidyanagar, Akashwani Chowk,
Jalgaon. .. RESPONDENTS
...
Mr.Sagar S.Ladda, Advocate for the petitioner.
Mr.A.S.Shinde, APP for the respondent-State
Mr.Kalyan V. Patil, Advocate for the respondent no.2.
...
CORAM : MEHROZ K. PATHAN, J.
Reserved on : 04.02.2026
Pronounced on: 18.02.2026
ORDER :
1] By the present Writ Petition, the petitioner
challenges the order dated 17.05.2023 passed by Additional
Sessions Judge, Aurangabad in Criminal Revision
992.23WP
Application No.254/2022, thereby quashing and setting
aside the order dated 03.03.2022 passed by the 15th Judicial
Magistrate First Class in SCC No.1593/2022.
2] The learned counsel Mr. Ladda for the
petitioner submits that the learned Revisional Court has
committed an error apparent on the face of record in
allowing the Criminal Revision in setting aside the well
reasoned order dated 03.03.2022. The impugned order
dated 17.05.2023 passed by the Additional Sessions Judge,
Aurangabad reflects total non application of mind and as
such relying upon the judgment in the case of Sayed
Mohammed Omair Sayed Ibrahim and others Vs. State of
Maharashtra and others reported in 2022 (3) Bom.C.R.
[Cri.] 245, the First Appellate Court had allowed the
revision erroneously. The learned Revisional Court has
wrongly held that there is no prima facie evidence on record
to show that verification of complainant was recorded, nor
inquiry under Section 201 of Criminal Procedure Code was
recorded. The learned counsel, therefore, submits that the
992.23WP
impugned order is arbitrary, illegal and the same is liable to
be quashed and set aside. He further relies upon the
judgment of the Hon'ble Apex Court in the case of Sunil
Todi and others Vs. State of Gujarat and another reported in
2021 SCC OnLine SC 1174 whereby the Hon'ble Supreme
Court has laid down that the provisions of Section 202 of
Criminal Procedure Code does not speak formal order nor a
speaking order is required to be passed at the stage of
issuance of process. There must be sufficient indication in
the order passed by the Magistrate that he is satisfied that
the allegations in the complaint constitute an offence and
when considered along with the statements recorded and
the result of inquiry or report of investigation under Section
202 CrPC, if any, the accused is answerable before the
criminal Court, there is ground for proceeding against the
accused under Section 204 Cr.P.C, by issuing process for
appearance.
3] The learned counsel, therefore, submits that the
order of issuance of process dated 03.03.2022 by the
992.23WP
learned Magistrate clearly shows application of mind by the
learned Magistrate inasmuch as the learned Magistrate has
specifically stated that it has read the complaint, verification
affidavit of complainant filed on record and conducted
inquiry under Section 202 of Criminal Procedure Code in
view of documents placed on record. It was also recorded
that as the accused were residing beyond territorial
jurisdiction of this Court, this Court has conducted inquiry
under Section 202 of Cr.P.C. The learned Magistrate has
also gone through the verification of the original cheque,
cheque return memo, notice issued to accused, its postal
acknowledgment, report showing the service of notice to
the accused and power of attorney in favour of
complainant. Thus, the learned Revisional Court has
mechanically interfered with the order dated 03.03.2022
passed by the Magistrate, as such, the impugned order is
liable to be quashed and set aside.
4] The learned counsel for the petitioner relies
upon the judgment of a Constitution Bench In Re :
992.23WP
Expeditious Trial of Cases under Section 138 of N.I. Act
1881 in Suo Motu Writ Petition (CRL.) No.2 of 2020,
decided on April 16, 2021 wherein it has been held that
merely because the accused is residing outside the
jurisdiction of the court, it is not necessary for the
Magistrate to postpone the issuance of process in each and
every case. Further, it has also been held that not
conducting inquiry under Section 202 of the Code would
not vitiate the issuance of process, if requisite satisfaction
can be obtained from materials available on record.
5] On the other hand, the learned counsel for the
respondent submits that the impugned order is just and
proper and needs no interference at the hands of this Court.
The learned counsel further submits that the respondent
had already paid considerable amount to the petitioner
herein, who is the relative of the respondent. The petitioner
is taking undue advantage of handing over of the cheque to
the petitioner out of family ties. The learned counsel,
therefore, submits that the order dated 03.03.2022 does not
992.23WP
show any application of mind while issuing process under
Section 138 of N.I. Act to the accused-respondent herein.
The Revisional Court has rightly set aside the order dated
03.03.2022 passed by the Magistrate, issuing process
against the accused. As such, the impugned order is just and
proper and the same is liable to be upheld.
6] I have gone through the order dated 03.03.2022
passed by the 15th Joint Judicial Magistrate First Class,
Aurangabad as well as the order dated 17.05.2023 passed
by the Revisional Court i.e. Additional Sessions Judge,
Court No.8, Aurangabad in Cri.Revn. No.254/2022. The
learned Revisional Court has relied upon the judgment in
the case of Sayed Mohammed Omair Sayed Ibrahim
[supra], which had quashed the order passed by the
Magistrate only on the point that the impugned order of
issuance of process by the Magistrate did not reflect any
application of mind or examination of the witness. On the
contrary, in the present case, the order dated 03.03.2022
passed by the Magistrate would clearly show that not only
992.23WP
the Magistrate has read the complaint, however, the learned
Magistrate has also conducted inquiry under Section 202 of
the Criminal Procedure Code after going through the
verification and documents on record more particularly,
original cheque, cheque return memo, notice issued to
accused, its postal acknowledgment, report showing the
service of notice to accused and power of attorney in favour
of complainant. The documents were also found to be
supporting allegations in the complaint prima facie. It was
also found that the complainant has deposited disputed
cheque within time limit and it was dishonored for reason
'exceed arrangement'. It was also noted that the notice was
sent to accused demanding payment of cheque amount
within time limit under Section 138 of N.I. Act and the said
notice seems to have been delivered to the accused. Thus,
after satisfying itself with the contents of the allegations and
documents, which were placed by the complainant in
respect of the complaint, the learned trial Court has issued
process on the complaint filed under Section 138 of the N.I.
Act.
992.23WP
7] The Hon'ble Supreme Court in the case of Sunil
Todi and others Vs. State of Gujarat and another reported in
2021 SCC OnLine SC 1174 after considering the order of
the Constitutional Bench of the Hon'ble Supreme Court in
the case of In Re : Expeditious Trial of Cases under Section
138 of N.I. Act 1881 in Suo Motu Writ Petition [CRL] No. 2
of 2020 was pleased to hold in para nos.46, 47 and 48, as
under :
46. Section 145 of the NI Act provides that evidence of the complainant may be given by him on affidavit, which shall be read in evidence in an inquiry, trial or other proceeding notwithstanding anything contained in the CrPC. The Constitution Bench held that Section 145 has been inserted in the Act, with effect from 2003 with the laudable object of speeding up trials in complaints filed under Section
138. Hence, the Court noted that if the evidence of the complainant may be given by him on affidavit, there is no reason for insisting on the evidence of the witnesses to be taken on oath. Consequently, it was held that Section 202(2) CrPC is inapplicable to complaints under Section 138 in respect of the examination of witnesses on path. The Court held that the evidence of witnesses on behalf of the complainant shall be permitted on affidavit. If the Magistrate holds an inquiry himself, it is not
992.23WP
compulsory that he should examine witnesses and in suitable cases the Magistrate can examine documents to be satisfied that there are sufficient grounds for proceeding under Section 202.
47. In the present case, the Magistrate has adverted to:
(i) The complaint;
(ii) The affidavit filed by the complainant;
(iii) The evidence as per evidence list and; and
(iv) The submissions of the complainant.
48. The order passed by the Magistrate cannot be held to be invalid as betraying a non-application of mind. In Dy. Chief Controller of Imports & Exports v. Roshanlal Agarwal, this Court has, held that in determining the question as to whether process is to be issued, the Magistrate has to be satisfied whether there is sufficient ground for proceeding and not whether there is sufficient ground for conviction. Whether the evidence is adequate for supporting the conviction can only be determined at the trial. [See also in this context the decision in Bhushan Kumar V. State [NCLT of Delhi].
8] Thus, in the present case also, the impugned
order dated 03.03.2022 passed by the Magistrate clearly
reflects application of mind by the Magistrate. The
992.23WP
Magistrate has satisfied itself about the allegations made in
the complaint and has perused verification of the affidavit
of the complaint and supporting documents and after going
through the same, had come to the conclusion that the case
is made out for issuance of process against the accused -
respondent herein. Thus, the impugned order stands the
test laid down by the Hon'ble Supreme Court in the case of
Sunil Todi [supra].
9] The learned Magistrate has further observed in
the order itself that there was inquiry conducted under
Section 202 of the Criminal Procedure Code as the
respondent was residing beyond jurisdiction of the Judicial
Magistrate First Class. The learned Revisional Court,
without going into the record, simply relied upon the bare
arguments of the respondent-accused that inquiry under
Section 202 of the Cr.P.C. was not conducted by the
Magistrate. Reliance of the Revisional Court in the case of
Sayed Mohammad [supra] was, therefore, misconceived as
in the said order there was total non-application of mind,
992.23WP
wherein the learned Magistrate has restricted enquiry to the
examination of the documents without conducting an
inquiry under Section 202 of the Criminal Procedure Code.
The restricted scrutiny to the examination of the documents
without conducting an inquiry under Section 202 of
Criminal Procedure Code which was clearly missed in that
order passed by the Magistrate and only on that ground the
revision came to be allowed thereby quashing and setting
aside the order of the Magistrate in the case of Sayed
Mohammed Omair Sayed Ibrahim and others [ supra]. On
the contrary, in the present case, if the order dated
03.03.2022 is seen, the same clearly reflects application of
mind not only to the documents annexed to the complaint
but also fact that the respondent was not resident within
jurisdiction of the learned Magistrate and as such enquiry
came to be conducted under Section 202 of the Criminal
Procedure Code. The impugned order passed by the
Revisional Court is without any application of mind to the
order passed by the learned Magistrate and has
mechanically allowed the revision on the basis of the
992.23WP
submissions of the respondent without looking into the
settled law vide the judgments of Constitutional Bench of
the Hon'ble Supreme Court in the Expeditious Trial [supra]
and in the case of Sunil Todi [supra]. The petitioner has
thus made out a case for interference of this Court. Hence
the following order :
ORDER
i] The Writ Petition is allowed.
ii] The impugned order dated 17.05.2023 passed by the Additional Sessions Judge, Court No.8, Aurangabad in Criminal Revision No. 254/2022 is hereby quashed and set aside.
iii] The matter is remanded back to the concerned Magistrate. As there was stay to the proceedings vide interim order dated 2nd November, 2023, the learned Magistrate is requested to make an endeavour to complete the trial expeditiously and not beyond a period of one year.
[MEHROZ K. PATHAN] JUDGE DDC
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!