Citation : 2022 Latest Caselaw 7463 Cal
Judgement Date : 10 November, 2022
Form J(1) IN THE HIGH COURT AT CALCUTTA
Criminal Revisional Jurisdiction
Appellate Side
Present :
The Hon'ble Justice Bibek Chaudhuri
CRR 187 of 2022
With
CRAN 1 of 2022
Koushik Das @ Rajdeep Das
Vs.
Bidhan Chandra Roy and Anr.
Mr. Sobhendu Sekhar Roy
Mr. Amarendra Chakraborty
Mr. Argha Banerjee
...for the petitioner
Mr. Abhijit Kumar Adhya
Mr. Kalyan Ghosh
...for the opposite party No.1
Item No.27
Heard & Judgment on: 10.11.2022
2
Bibek Chaudhuri, J.
The petitioner is the accused of Complaint Case No.C-476
of 2017 being a proceeding under Section 138 of the Negotiable
Instruments Act pending before the learned Judicial Magistrate,
First Court at Barrackpore.
The petitioner has filed the instant revision praying for
quashing of the aforesaid complaint case pending against him.
Learned advocate for the petitioner at the outset draws my
attention to an order dated 25th January, 2022 passed by a Co-
ordinate Bench in the instant revision while admitting the
revision for hearing. It is pointed out by the learned advocate
for the petitioner that the petitioner prayed for quashing of the
aforesaid complaint case alleging, inter alia, that the
complainant /opposite party filed a Court complaint alleging,
inter alia, that the opposite party gave an accommodation loan
of Rs.62 lakhs to the petitioner and in discharge of his part
liability the petitioner issued a cheque of Rs.2 lakhs in favour of
the opposite party. Eventually, the said cheque was bounced
resulting in initiation of Complaint Case No. C-476 of 2017. The
petitioner challenged the very foundational fact of the case
mentioning, inter alia, that the opposite party lodged an FIR in
the jurisdictional police station prior to initiation of the complaint
case under Section 138 of the Negotiable Instruments Act
alleging, inter alia, that the petitioner time to time extorted a
sum of Rs.62 lakhs, thereby committing an offence punishable
under Section 384 of the Indian Penal Code. Thus, in place the
complainant pleaded that the accused extorted a sum of
Rs.62 lakhs and in subsequent criminal proceeding under
Section 138 of the Negotiable Instruments Act complainant
alleges that he gave an accommodation loan amounting to
Rs.62 lakhs to the petitioner.
It is fairly submitted by the learned advocate for the
petitioner that the petitioner can only prove his case/defence by
cross-examining the de facto complainant and contradicting his
previous statement over the said sum of money. Therefore, the
petitioner may be given a chance to cross-examine the
complainant in the aforementioned case under Section 138 of
the Negotiable Instruments Act. It is also submitted by the
learned advocate for the petitioner that a criminal proceeding
cannot be quashed with the aid of some contradicting statement
made by the de facto complainant in respect of the amount in
question before the police authority resulting in registration of a
police case. If the petitioner is able to prove his defence, either
of two cases instituted by the complainant against him, one
under Section 138 of the Negotiable Instruments Act and
another under Section 384 of the Indian Penal Code cannot be
permitted to be proceeded.
I find substantial force in the statement made by the
learned advocate for the private opposite party/complainant that
the Complaint Case No. C-476 of 2017 is fixed for cross-
examination of the complainant on 22nd December, 2022.
The petitioner is at liberty to cross-examine the
complainant.
In view of such circumstances, the instant criminal revision
is disposed of permitting the petitioner to cross-examine the
complainant in the trial Court on the next date fixed.
The parties are at liberty to act on the server copy of this
order.
With the disposal of the instant revision, connected
applications, if any, are also disposed of.
(Bibek Chaudhuri, J.)
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!