Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Summy Bhasin vs State Of Nct Of Delhi & Anr.
2021 Latest Caselaw 826 Del

Citation : 2021 Latest Caselaw 826 Del
Judgement Date : 10 March, 2021

Delhi High Court
Summy Bhasin vs State Of Nct Of Delhi & Anr. on 10 March, 2021
*     IN THE HIGH COURT OF DELHI AT NEW DELHI

                              Reserved on   : 05.02.2021
%                             Pronounced on :10.03.2021


+     CRL. M.C. 212/2021 & Crl.M.A. 1084/2021

SUMMY BHASIN                                         ..... Petitioner

             Through:   Mr. Mandeep Singh Vinaik, Advocate.

                        Versus

STATE OF NCT OF DELHI & ANR.                   ..... Respondents

             Through:   Mr. Mukesh Kumar, APP for the State.
                        Mr. Sonal Anand, Advocate for R-2.
CORAM:
HON'BLE MR. JUSTICE RAJNISH BHATNAGAR

RAJNISH BHATNAGAR, J.

1. The present petition U/s 482 Cr.P.C. has been filed by the petitioner with the following prayers:

"It is therefore most respectfully prayed that this Hon'ble Court be pleased to set aside the impugned order dated 16.12.2020 passed in Revision Petition No. 96/2020, by the learned District and Sessions Judge, West District, Tis Hazari Courts, Delhi, and quash the complaint filed by the Respondent no.2, being CC No. 7398/19, pending before the Metropolitan Magistrate, West District, Tis Hazari Courts, Delhi."

2. The facts of the case are that in January-2009, accused No- 2 Guneet Bhasin. accused No. 3 Sumit Bhasin and accused No.4 Smt. Summy Bhasin (Petitioner herein) approached Respondent No 2/Complainant and allured him into investing Rs 50 lacs in their company with the assurance that same would be doubled in five years and relying on such assurances, he invested his lifetime savings with them; and in March-2014 the accused persons failed to return the principal amount with interest being total of Rs 1 Crore but then he was further inducted to invest Rs 20 lacs more with the promise to return Rs. 2 crores on or before March-2019 and that MoU dated 26.07.2018 was executed, whereby accused persons undertook to pay the complainant a sum of Rs.47,53,519/- and a cheque was also issued; and that later MoU dated 05.05.2019 was executed and it was promised that the complainant would be made a partner in the business and receipt of Rs. 50 lacs as principal amount was retained with the promise that it would be safe and secure with them and it would become Rs. 2 crores in 2019: and that on 18.02.2019 another Promissory Note was issued by accused No.2/ Guneet Bhasin in favour of the complainant and his wife acknowledging liability to pay an amount of Rs. 2,47,53,000/- payable to the complainant and his wife on or before 30.06.2019.

3. On 16.07.2019 nine cheques were issued in the tune of Rs. 73,00,000/-. The said cheques on presentation were dishonored,

and while cheque at Sr No. 1 was dishonored for the reasons "account closed", the bank returning memos in respect of other cheques from Sr. Nos. 2 to 9 came with the remarks "kindly contact drawer".

4. On receipt of such returning memos dated 17.07.2019, Respondent No 2 served a legal notice dated 12.08.2019 upon the accused persons, which were duly served upon them and even replied through their counsel vide reply dated 27.08.2019, but since no payment was made under the cheque, the complaint was filed on 19.9.2019 by respondent no 2/Complainant.

5. The Petitioner has assailed the Order dated 04.10.2019 vide which she was summoned by the Ld. MM for offences U/s 138 of the N.I. Act The Petitioner has approached this Hon'ble Court already having availed opportunity under S. 397 Cr.P.C. wherein the Ld. District and Sessions Judge, District West - Tis Harari Courts has dismissed the Revision petition vide Order dated 16.12.2020 The Petitioner seeks quashing of the present proceedings inter-alia on grounds that neither she is a Director nor she has signed the cheques in question nor she ever participated in any of meetings or negotiations with the complainant with regard to the transactions in question nor she ever executed any document with regard thereto, hence she has no role in the offence.

6. It is vehemently urged by the counsel of the petitioner that there are no allegations against the petitioner as to what role she played in the issuance of cheque and there is no clear averment that she was in charge or responsible for the day to day affairs of the company, It was further submitted that summoning order has far reaching consequences and the impugned order suffers from complete non-application of mind. In his submissions, learned counsel has place reliance upon:

a. Sudeep Jain vs. ECE Industries 201 (2013) Delhi Law Times 461 b. National Small Industries Corporation Ltd. vs. Harmeet Singh Paintal & Anr (2010) 3 SC 330 c. Sunil Bharti Mittal versus CBI (2015) 4 SCC 609

d. Milind Shripad Chandurkar vs. Kalim M. Khan & Anr.:

(2011) 4 SCC 275

7. On the other hand, it is argued by the Ld. Counsel for Respondent No. 2 that International Trenching Pvt. Ltd. is a family concern of the Accused No. 2 to 4, the accused nos. 2 and 3 (both Directors) are brothers and the accused no.4 is the wife of accused no.2 and she is responsible for finance and banking in the accused no.1. It is pertinent to note that the petitioner as Head of Finance and Banking she is fully aware of receipt and utilization of funds and she is fully cognizant of the issuance of the bounced cheque(s).

8. As far as the contention of the Petitioner regarding the locus of the RespondentNo. 2 to file the Complaint u/s 138 of the Act, it is submitted the payee in the cheques is the wife of the complainant and she has duly authorized her husband to file the present complaint. Further the complainant has submitted his affidavit in the Court to the effect that she is personally aware of all the facts and circumstances of the case. Counsel for the Respondent No. 2 has relied upon:

a. A.C Narayan v. State of Maharashtra & Anr. Cr. Appeal No. 73 of 2007 b. Rajesh Agarwal v. State 2010 SCC Online Del 2501

c. Nandhini v. Vinayaga Textiles 2015 SCC Online Mad

d. Monaben Ketanbhai Shah & Anr. v. State of Gujrat & Ors. (2004) 7 SCC 15 e. N. Rangachari v. BSNL (2007) 5 SCC 108 f. A. R. Radha Krishna v. Dasari Deepthi & Ors. (2019) 15 SSC 550

9. Now coming to the legal position in this case and taking into consideration the various provisions of Cr.P.C. which have been discussed in various judgments time and again demonstrate that the Negotiable Instruments Act, provides sufficient opportunity to a person who issues the cheque. Once a cheque is issued by a person, it must be honored and if it is not honoured,

the person is given an opportunity to pay the cheque amount by issuance of a notice and if he still does not pay, he is bound to face the criminal trial and consequences. It is seen in many cases that the petitioners with malafide intentions and to prolong the litigation raise false and frivolous pleas and in some cases, the petitioners do have genuine defence, but instead of following due procedure of law, as provided under the N.I. Act and the Cr.P.C, and further, by misreading of the provisions, such parties consider that the only option available to them is to approach the High Court and on this, the High Court is made to step into the shoes of the Metropolitan Magistrate and examine their defence first and exonerate them. The High Court cannot usurp the powers of the Metropolitan Magistrate and entertain a plea of an accused, as to why he should not be tried under Section 138 of the N.I. Act. This plea, as to why he should not be tried under Section 138 of the N.I. Act is to be raised by the accused before the Court of the Metropolitan Magistrate under Section 251 of the Cr.P.C. & under Section 263(g) of the Cr.P.C. Along with this plea, he can file necessary documents and also make an application, if he is so advised, under Section 145(2) of the N.I. Act to recall the complainant to cross examine him on his plea of defense. However, only after disclosing his plea of defence, he can make an application that the case should not be tried summarily but as a summons trial case.

10. An offence under Section 138 of the N.I. Act is technical in nature and defences, which an accused can take, are inbuilt; for instance, the cheque was given without consideration, the accused was not a Director at that time, accused was a sleeping partner or a sleeping Director, cheque was given as a security ctc, etc., the onus of proving these defences is on the accused alone, in view of Section 106 of the Indian Evidence Act, 1872. Since the mandate of the legislature is the trial of such cases in a summary manner, the evidence already given by the complainant by way of affidavit is sufficient proof of the offence and this evidence is not required to be given again in terms of section 145(1) of the N.I. Act and has to be read during the trial. The witnesses i.e. the complainant or other witnesses can be recalled only when the accused makes such an application and this application must disclose the reason why the accused wants to recall the witnesses and on what point the witnesses are to be cross examined.

11. The offence under Section 138 of the N.I. Act is an offence in the personal nature of the complainant and since it is within the special knowledge of the accused as to why he is not to face trial under section 138 N.I. Act, he alone has to take the plea of defense and the burden cannot be shifted to complainant. There is no presumption that even if an accused fails to bring out his defense, he is still to be considered innocent. If an accused has a defense against dishonor of the cheque in question, it is he alone

who knows the defense and responsibility of spelling out this defense to the Court and then proving this defense is on the accused. Once the complainant has brought forward his case by giving his affidavit about the issuance of cheque, dishonor of cheque, issuance of demand notice etc., he can be cross-examined only if the accused makes an application to the Court as to, on what point he wants to cross examine the witness (es) and then only the Court shall recall the witness by recording reasons thereto,

12. Sections 143 and 145 of the N.I. Act were enacted by the Parliament with the aim of expediting trial in such cases. The provisions of summary trial enable the respondent to lead defense evidence by way of affidavits and documents. Thus, an accused who considers that he has a tenable defense and the case against him was not maintainable, he can enter his plea on the very first day of his appearance and file an affidavit in his defense evidence and if he is so advised, he can also file an application for recalling any of the witnesses for cross examination on the defense taken by him.

13. In view of the procedure prescribed under the Cr.P.C, if the accused appears after service of summons, the learned Metropolitan Magistrate shall ask him to furnish bail bond to ensure his appearance during trial and ask him to take notice

under Section 251 Cr.PC and enter his plea of defence and fix the case for defence evidence, unless an application is made under Section 145(2) of N.I. Act for recalling a witness for cross- examination on by an accused of defence. If there is an application u/s 145(2) of N.I. Act for recalling a witness of complainant, the court shall decide the same, otherwise, it shall proceed to take defence evidence on record and allow cross examination of defence witnesses by complainant. Once the summoning orders in all these cases have been issued, it is now the obligation of the accused to take notice under Section 251 of Cr.P.C., if not already taken, and enter his/her plea of defence before the concerned Metropolitan Magistrate's Court and make an application, if they want to recall any witness. If they intend to prove their defence without recalling any complainant witness or any other witnesses, they should do so before the Court of Metropolitan Magistrate.

14. In the instant case the respondent no. 2/complainant in paragraph (3) and subsequent paragraphs of his complaint under Section 138 of N.I. Act has made specific averments that while Accused Nos. 2 and 3 are directors of the company, accused No. 4 has been handling finance and accounts of the accused No. 1 company and responsible for its day to day operations alongwith other accused persons. He has specifically averred that accused persons were personally known to him through common

acquaintances and shared a cordial relationship which was the premise, on the basis of which the complainant invested heavily in the funds of the company. The plea raised by the Ld. Counsel for the petitioner that Summy Bhasin never participated in any negotiations with the complainant cannot be considered at this preliminary stage since such defense can only be considered during the stage of trial.

15. The prosecution under section 138 of the Act can be launched for vicarious liability against any person, who at the time of commission of offence was in charge and responsible for the conduct of the business of the accused company. Merely because the petitioner did not sign the cheques in question, is not decisive for launching prosecution against him. The plea of the petitioner that the offences were committed without his knowledge cannot be considered at this stage considering the fact that the Complainant has specifically averred that negotiations had taken place with him along with other co-accused persons and they were prima facie aware about the whole series of transaction. After all, it was not small amount that was being invested and it was because of the parties being acquainted with each other that the whole transaction materialized. Reference can also be made to a decision in the case A. R. Radha Krishna (supra), wherein their Lordships observed that "the issue as to what was role that was played by the Director in the Company or

a person in charge of is first ultimately a question of fact and no fixed formula can be fired for the same". In the cited case it was weighed in the mind of the court that accused persons were from same family and running the affairs of the accused company which is exactly the position in the instant case.

16. Further, prima facie it appears that even in the reply by the accused persons dated 27.08.2019, there was no specific denial about the role attributed to the accused Summy Bhasin in the negotiations and transactions that were effected with the complainant. The deal with the complainant was not a trivial or a routine case of marketing, sale or purchase of goods or services. At the cost of repetition, when such a huge investment was being sought from the complainant and applied for the running of the affairs of the company, it is not fathomable that the accused persons were unaware of the financial implications for themselves and for the accused company.

17. Now, coming to the jurisdiction, suffice it to say that the Court, in exercise of its jurisdiction under Section 482 Cr.P.C. cannot go into the truth or otherwise of the allegations made in the complaint or delve into the disputed question of facts. The issues involving facts raised by the petitioner by way of defence can be canvassed only by way of evidence before the Trial Court and the same will have to be adjudicated on merits of the case and

not by way of invoking jurisdiction under Section 482 Cr.P.C. at this stage.

18. Upon analyzing the provisions of the N.I. Act, it is clear that Section 138 of the Act spells out the ingredients of the offence as well as the conditions required to be fulfilled before initiating the prosecution.

19. These ingredients and conditions are to be satisfied mainly on the basis of documentary evidence, keeping in mind the presumptions under Sections 118 and 139 of the N.I. Act and Section 27 of the General Clauses Act, 1897 as well as the provisions of Section 146 of the Act.

20. The provisions of Sections 142 to 147 lay down a Special Code for the trial of offences under the Chapter XVII of the N.I. Act. While considering the scope and ambit of the amended provisions of the Act, the Supreme Court in Mandvi Co Op Bank Ltd v. Nimesh B. Thakore, AIR 2010 SC 1402, has held that the provisions of Sections 143, 144, 145 and 147 expressly depart from and override the provisions of the Cr.P.C, the main body of adjective law for criminal trials. The Supreme Court has further held as under:-

"17. It is not difficult to see that sections 142 to 147 lay down a kind of a special Code for the trial of offences under Chapter XVII of the Negotiable

Instruments Act and sections 143 to 147 were inserted in the Act by the Negotiable Instruments Amendment and Miscellaneous Provisions) Act, 2002 to do away with all the stages and processes in a regular criminal trial that normally cause inordinate delay in its conclusion and to make the trial procedure as expeditious as possible without in any way compromising on the right of the accused for a fair trial."

21. The parameters of the jurisdiction of the High Court in exercising jurisdiction under Section 482 Cr.P.C, are now almost well-settled. Although it has wide amplitude, but a great deal of caution is also required in its exercise. The requirement is the application of well-known legal principles involved in each and every matter Adverting back the facts of the present case, this Court does not find any material on record which can be stated to be of sterling and impeccable quality warranting invocation of the jurisdiction of this Court under Section 482 Cr.P.C. at this stage. More so, the defence raised the petitioners in the petition requires evidence, which cannot be appreciated, evaluated or adjudged in the proceedings under Section 482 of Cr.P.C. and the same can only be proved in the Court of law. Reliance can be placed upon "State of Madhya Pradesh Vs. Yogendra Singh Jadon & Anr"., Criminal Appeal No. 175 of 2020 (Arising out of SLP (Criminal) No. 172 of 2017) decided by the Hon'ble Supreme Court on January 31, 2020 in which it has been held that "the power under Section 482 of the Code of Criminal Procedure, 1973 cannot be

exercised where the allegations are required to be proved in Court of law".

22. In the instant case, all these issues mentioned hereinabove involves disputed question of facts and law and cannot be decided unless and until the parties go to trial and lead their respective evidence. Though invariably the initial phase of a litigation under Section 138 of the N.I. Act depends on how well the pleadings or the allegations are laid down or articulated, by the complaint, in the ultimate analysis it is the trial that alone can bring out the truth so as to arrive at a just and fair decision for the parties concerned.

23. Accordingly, I find no flaw or infirmity in the proceedings pending before the Trial Court. However, the Trial Court shall certainly consider and deal with the contentions and the defense of the petitioner in accordance with law.

24. The prayers are untenable in law. Accordingly, the petition is dismissed and CRL.M.A.1084/2021 is also disposed of accordingly.

RAJNISH BHATNAGAR, J MARCH 10 , 2021 ib

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter