Citation : 2011 Latest Caselaw 5064 Del
Judgement Date : 13 October, 2011
$~12
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ CRL.M.C. 2335/2011
% Judgment delivered on: 13th October, 2011
IRIS COMPUTERS LTD. ..... Petitioner
Through : Mr. A.B. Pandey, Adv.
versus
GHULAM NABI PAUL ..... Respondent
Through : Mr.R. D. Sharma &
Mr.Chetan Sharma, Advs.
CORAM:
HON'BLE MR. JUSTICE SURESH KAIT
1. Whether the Reporters of local papers
may be allowed to see the judgment? No.
2. To be referred to Reporter or not? No.
3. Whether the judgment should be reported
in the Digest? No.
SURESH KAIT, J. (Oral)
1. Vide instant petition the petitioner has prayed to set
aside the impugned order dated 09.10.2009 passed by
learned Metropolitan Magistrate, New Delhi whereby the
complaint case filed by petitioner under Section 138 NI Act
ordered to be returned for lack of territorial jurisdiction in
view of the order passed in W. P. (C) No.11911/2009 titled
'Delhi High Court Legal Services Committee Vs. Govt. of NCT
of Delhi' dated 23.09.2009.
2. Without adverting to the contentions raised in the
instant petition, it is admitted position that cheque in
question presented for encashment and legal notice in the
instant petition has been issued from Delhi.
3. Vide a judgment delivered by me on 09.09.2011 in Crl.
Rev. P. 170/2010, 'GE Capital Transportation Financial
Services Ltd. Vs. Rahisuddin Khan,' view has been taken on
the jurisdiction keeping the case of K. Bhaskaran Vs. S B
Balan AIR 1999 SC 3762, whereby 5 ingredients were
decided for offences U/s 138 NI Act as under:-
"The Offence u/s 138 NI Act can be completed only with the concatenation of a number of acts. Following are the acts which are components of the said offence:-
1. Drawing of the cheque,
2. Presentation of the cheque to the bank,
3. Returning the cheque unpaid by drawee bank,
4. Giving notice in writing to the drawer of the cheque demanding payment of the cheque amount,
5. Failure of the drawer to make payment within 15 days of the receipt of the notice."
"----If the five different acts were done in different localities any one of the courts exercising jurisdiction in one of the five local areas can become place of trial for offence u/s 138 NI Act."
4. Since, I have already taken a view in the aforesaid
case, I accordingly allow Crl. M.C. No.2335/2011.
Consequently, I set aside the impugned dated 09.10.2009
passed by learned ld. MM and directed to proceed with the
matter in accordance with law.
5. Parties are directed to appear before the trial court on
03.11.2011 for directions.
SURESH KAIT, J
October 13th 2011 Mk
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!