Tuesday, 23, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

K.S. Textiles Pvt. Ltd vs Sarveshwar Creations Pvt. Ltd. & ...
2022 Latest Caselaw 1142 Del

Citation : 2022 Latest Caselaw 1142 Del
Judgement Date : 22 April, 2022

Delhi High Court
K.S. Textiles Pvt. Ltd vs Sarveshwar Creations Pvt. Ltd. & ... on 22 April, 2022
                                                                   (VIA VIDEO CONFERENCING)




                            $~2 AND 3
                            *     IN THE HIGH COURT OF DELHI AT NEW DELHI
                            %                                          Reserved on:        04.02.2022
                                                                       Pronounced on:      22.04.2022
                            +     CRL.M.C.192/2022 and CRL.M.A.766/2022
                                  K.S.TEXTILES PVT. LTD.                            ..... Petitioner
                                                    Through:     Mr. Ashish Sheoran and Ms. Smita
                                                                 Bankoti, Advocates.
                                                    versus

                                  SHEEN INDIA PVT. LTD. & ORS.                      ..... Respondents

                            +     CRL.M.C.193/2022 and CRL.M.A.767/2022
                                  K.S.TEXTILES PVT. LTD.                            ..... Petitioner
                                                    Through:     Mr. Ashish Sheoran and Ms. Smita
                                                                 Bankoti, Advocates.
                                                    versus

                                  SARVESHWAR CREATIONS PVT. LTD. & ORS. ..... Respondents

                                                    Through:
                                  CORAM:
                                  HON'BLE MR. JUSTICE RAJNISH BHATNAGAR
                                                  JUDGMENT

RAJNISH BHATNAGAR, J

1. These petitions are filed by the petitioner under section 482 Cr.P.C. seeking setting aside of order dated 27.02.2021 and directions for completion of trial in Complaint Case nos. 44/2021 and 42/2021 in Crl. MC 192/2022 and Crl. MC 193/2022 respectively.

2. It is submitted by the counsel for the petitioner that learned MM without issuing summons directed to hold a pre-summoning trial. It is

Signature Not Verified Digitally Signed By:KAMAL KANT MENDIRATTA Signing Date:25.04.2022 15:23:47 (VIA VIDEO CONFERENCING)

further submitted that this order for pre-summoning trial has caused unceremonious delay which is causing grave prejudice to the right of petitioner for speedy trial. It is further submitted that pre-summoning evidence of the banker at the time of issuance of summons is the subject matter of trial. Learned counsel for petitioner relied on the order of Supreme Court in Suo Moto Writ Petition (Crl.) No. 2/2020 In Re: Expeditious Trial of Cases Under Section 138 NI Act.

3. In the instant cases, after perusing the records, it is evident that the learned MM has issued summons at pre-summoning stage, to the Bank Manager only for seeking clarification for the determination of the actual signatory to the cheque in question among the respondents herein. It is pertinent to mention here that time and again the Supreme Court in various cases has held that Magistrate should scrutinize the complaint and the affidavits accompanied with it and then take proper action as per law on the complaint. Therefore, I find no infirmity in the order dated 27.2.2021, passed by the learned MM, which is nothing but a step towards the furtherance of the proceedings filed by the complainant under Section 138 NI Act, and the same calls for no interference.

4. Accordingly, the petitions are dismissed. However, learned Trial Court shall make all endeavours to dispose of the matters as expeditiously as possible. All Pending applications, if any, stand also disposed of accordingly.

RAJNISH BHATNAGAR, J APRIL 22, 2022/ib

Signature Not Verified Digitally Signed By:KAMAL KANT MENDIRATTA Signing Date:25.04.2022 15:23:47

 
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 : MAIMS

 

LatestLaws Partner Event : LL

 
 
 
Latestlaws Newsletter