Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Neeta Gupta vs Suman Anand
2024 Latest Caselaw 915 Del

Citation : 2024 Latest Caselaw 915 Del
Judgement Date : 2 February, 2024

Delhi High Court

Neeta Gupta vs Suman Anand on 2 February, 2024

Author: Manoj Kumar Ohri

Bench: Manoj Kumar Ohri

*     IN THE HIGH COURT OF DELHI AT NEW DELHI
                                              Reserved on : 15.01.2024
%                                             Pronounced on: 02.02.2024
+            CRL.M.C. 2067/2023 and CRL.M.A. 7841/2023

IN THE MATTER OF:
NEETA GUPTA                                           ..... Petitioner
                          Through: Mr. Mohit Chaudhary, Advocate
                          versus
SUMAN ANAND                                            ..... Respondent
                          Through: Mr. Sanjay Gupta, Advocate

CORAM:
HON'BLE MR. JUSTICE MANOJ KUMAR OHRI
                                JUDGMENT

1. By way of present petition filed under Section 482 Cr.P.C. read with Article 227 of the Constitution of India, the petitioner seeks quashing of Complaint Case No.19930/2016 titled "Suman Anand vs Neeta Gupta"

instituted under Section 138 of Negotiable Instruments Act (hereafter, 'NI Act'), pending before learned MM, North-West, Rohini, Delhi.

2. Briefly, from the facts as available from the material placed on record, it is the respondent's case that the petitioner and respondent had been friends and had known each other for about 15 years. Subsequently, on account of some financial difficulty, the petitioner took a friendly loan of Rs.20,00,000/- from the respondent with a promise to repay the same once her financial crisis was over. The loan was given by the respondent vide cheque No.901078 dated 10.09.2013 drawn on State Bank of India, Saraswati Vihar, C-Block, Delhi. The petitioner, in discharge of her

CRL.M.C. 2067/2023 Page

of 5By:MANOJ Signing Date:02.02.2024 17:13:58 debt/liability, issued a cheque bearing No. 023892 dated 08.06.2016 drawn on HDFC Bank, Pusa Road, Bazar Marg, Rajinder Nagar, New Delhi amounting to Rs.20,00,000/-. The said cheque, when presented for encashment was dishonoured with the remarks 'stop payment' vide return memo dated 08.06.2016.

3. Thereafter, the respondent issued the statutory demand notice dated 02.07.2016 (sent on 04.07.2016) under Section 138 of Negotiable Instrument Act through Speed Post and Courier. While the notice sent through Speed Post was returned back with the specific remarks "PANE WALE NE LENE SE MANA KAR DIYA ATAH VAPIS", the notice sent through courier was received back as "Refused". Thus, the notice was duly served upon the petitioner and upon the failure of the petitioner to make good the demand, the complaint under section 138, NI Act came to be filed.

4. The petitioner denies receipt of demand notice and claims that she became aware about the complaint case for the first time in November, 2022. She even denies receipt of any summons. It is further claimed that the subject cheque was issued by her late husband- Arvind Gupta. Although the cheque was issued from a joint account but the subject cheque did not bear her signature and thus, the complaint filed against her was not maintainable. It is further submitted that the amount provided by the respondent was adjusted as part sale consideration towards sale of a flat bearing no. C-703, measuring 1770 sq.ft. situated at Ansal Heights, Sector-92, Gurgaon, Haryana to the real sister-in-law of the respondent, at the request of the respondent herself.

5. Learned counsel for the respondent, on the other hand, has opposed the petition and submits that the petitioner was liable to pay the

CRL.M.C. 2067/2023 Page

of 5By:MANOJ Signing Date:02.02.2024 17:13:58 aforementioned amount, having taken the same as a friendly loan, with a promise to repay. It is further submitted that the statutory notice dated 02.07.2016 was sent to the petitioner however, she refused to receive the same and thus, it would be deemed that the petitioner was duly served.

6. Before proceeding further, let me recapitulate the legal position involved in the present case. Prosecution under Section 138 of the NI Act requires the following conditions to be satisfied:-

"i) that the cheque is drawn by a person and on an account maintained by him with a banker;

ii) for the payment of any amount of money to another person from out of that account for the discharge, in whole or in part, of any debt or other liability; and

iii) the said cheque is returned by the bank unpaid, either because of the amount of money standing to the credit of that account is insufficient to honour the cheque or that it exceeds the amount arranged to be paid from that account."

7. Concededly, in the present case, Section 141 of the NI Act is not attracted as the offence is not committed by a company. The petitioner has been impleaded in her individual capacity. The liability under Section 138 NI Act arises on account of dishonour of cheque issued for the discharge, in whole or in part of any debt or other liability. Further, for initiation of prosecution under Section 138 NI Act, a prior statutory notice is mandatorily required to be given to the drawer, to make good the payment of the amount mentioned in the cheque and only when the drawer receives a notice and fails to make the payment within the time provided by the Statute, does the dishonour become an offence.

8. In the present case, the issue whether the statutory notice was issued,

CRL.M.C. 2067/2023 Page

of 5By:MANOJ Signing Date:02.02.2024 17:13:58 in view of the factual situation wherein the respondent states that the petitioner refused to accept notice while the petitioner states that no such notice was received, is a matter of trial. However, the complaint case must fail owing to a more fundamental issue. The subject cheque, copy of which has been placed on record, was signed only by petitioner's late husband- Arvind Gupta. Although it is conceded that the cheque was issued from an account jointly in the name of the Arvind Gupta and Neeta Gupta (petitioner herein) however, it is a matter of fact that the said cheque is not signed by the petitioner.

9. In the present fact situation, the observations of the Supreme Court in Aparna A. Shah v. Sheth Developers Pvt. Ltd. & Ors.1 hold value. While dealing with a similar issue wherein the appellant, being a joint account holder, was sought to be proceeded against, it was observed:-

"xxx

28. We also hold that under Section 138 of NI Act, in case of issuance of cheque from joint accounts, a joint account-holder cannot be prosecuted unless the cheque has been signed by each and every person who is a joint account-holder. The said principle is an exception to Section 141 of the NI Act which would have no application in the case on hand. The proceedings under Section 138 cannot be used as arm-twisting tactics to recover the amount allegedly due from the appellant... The Court reiterates that it is only the drawer of the cheque who can be made accused in any proceedings under Section 138 of the Act.

xxx"

10. Reference may also be made to the observations of the Supreme Court

CRL.M.C. 2067/2023 Page

of 5By:MANOJ Signing Date:02.02.2024 17:13:58 in Alka Khandu Avhad v. Amar Syamprasad Mishra & Anr.2, wherein it was observed:-

"xxx

10. Therefore, a person who is the signatory to the cheque and the cheque is drawn by that person on an account maintained by him and the cheque has been issued for the discharge, in whole or in part, of any debt or other liability and the said cheque has been returned by the bank unpaid, such person can be said to have committed an offence. Section 138 of the NI Act does not speak about the joint liability. Even in case of a joint liability, in case of individual persons, a person other than a person who has drawn the cheque on an account maintained by him, cannot be prosecuted for the offence under Section 138 of the NI Act. A person might have been jointly liable to pay the debt, but if such a person who might have been liable to pay the debt jointly, cannot be prosecuted unless the bank account is jointly maintained and that he was a signatory to the cheque.

xxx"

11. In view of the above, the criminal complaint filed against the present petitioner is clearly an abuse of process of law and the same is liable to be quashed and set aside. Consequently, the present petition is allowed and the criminal complaint against the petitioner is quashed. Pending application is also disposed of as infructuous.

MANOJ KUMAR OHRI (JUDGE) FEBRUARY 2, 2024 na

(2013) 8 SCC 71

(2021) 4 SCC 675

CRL.M.C. 2067/2023 Page

of 5By:MANOJ Signing Date:02.02.2024 17:13:58

 
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