Wednesday, 29, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dior International (P) Ltd. And ... vs Raghuvansh Enterprises
1999 Latest Caselaw 98 Del

Citation : 1999 Latest Caselaw 98 Del
Judgement Date : 2 February, 1999

Delhi High Court
Dior International (P) Ltd. And ... vs Raghuvansh Enterprises on 2 February, 1999
Author: J Goel
Bench: J Goel

JUDGMENT

J.B. Goel, J.

1. In this petition under Section 482 of the Code of Criminal Procedure (for short 'the Code') the petitioners challenge the legality of orderdated 25.7.1998 passed by the learned Metropolitan Magistrate (M.M.) whereby the application dated 21.10.97 of the respondent has been allowed permitting the complaint being continued.

2. M/s. Raghuvansh Enterprises (hereinafter called the "complainant"), a partnership firm has filed a complaint through its partner Shri Mohinder Paul Mehra for proceeding against M/s. Dior International (P) Ltd. and its Director, Shri Mohan Anand, the two petitioners herein under Section 138 read with Section 141 of the Negotiable Instruments Act (for short 'the Act').

3. Aforesaid Shri Mohinder Paul Mehra died on 11.7.97 and an application to implied/allow Shri Ravi Mehra to pursue the complaint was filed. This application has been allowed by the learned M.M.

4. Learned Counsel for the petitioner has contended that the petitioner had made payments of the amounts due under the three cheques as mentioned in the complaint and as such the complaint would not survive. Secondly, the accused company has since been wound up and another application under Section 446 of the Companies Act was also filed to drop the proceedings. The Id. M.M. should have decided these two applications and the complaint should have been dismissed as infructuous. The impugned order is otherwise not valid.

5. The question is whether the ld. M.M. has committed any illegality in passing the impugned order. The complaint was filed on behalf of M/s. Raghuvansh Enterprises, a partnership firm through its partner Shri Mohinder Paul Mehra. Shri Mohinder Paul Mehra having died some corporeal person was required to be brought on record to pursue the complaint otherwise the complaint could not be continued and the accused were entitled to be acquitted under Section 256 of the Code. The said two applications of the petitioners could be considered after there was some one to represent the complainant firm.

6. The death of the complainant does not cause abatement of the proceedings. The Id. M.M. has discretion to allow the complaint to continue by a proper and fit person in place of the deceased complainant. (Ashwin Nanubhai Vyas v. The State of Maharashtra and Anr., ).

7. In Associated Cement Co. Ltd. v. Keshvanand, :

.".... complainant must be a corporeal person who is capable of making physical presence in the Court. Its corollary is that even if a complaint is made in the name of an incorporeal person (like a company or corporation) it is necessary that a natural person represents such juristic person in the Court and it is that natural person who is looked upon, for all practical purposes, to be the complainant in the case. In other words, when the complainant is a body corporate it is the de jure complainant and it must necessarily associate a human being as de facto complainant to represent the former in Court proceedings."

8. It was further laid down in this case that where the person who represented the complainant is not available for any reason in such a case it is open to the demure complainant company to seek permission of the Court for sending any other person to represent the company in the Court to avoid the consequences contemplated under Section 249 or 256 of the Code.

9. It appears that Shri Mohinder Paul Mehra continued to pursue the complaint. After his death an application was filed by Smt. Sangeeta Mehra, one of the partners on behalf of the complainant seeking permission of the learned M.M. to pursue the complaint through Shri Ravi Mehra as her attorney. Smt. Sangeeta Mehra was and is a partner of the complainant-firm. She could continue the complaint either herself or through an attorney. She chose to pursue the complaint through Shri Ravi Mehra as an attorney. As appears from the partnership deed dated 1.4.1996 that Shri Ravi Mehra was also taken as a partner in the firm on 1.4.1996. The learned Trial Court has allowed this application and permitted Shri Ravi Mehra to pursue the complaint. He has obviously exercised jurisdiction under Section 302 of the Code which he was competent to do.

10. Thus, there is no illegality or infirmity in the impugned order. This petition has no merit and is accordingly dismissed in limine.

 
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