Citation : 2023 Latest Caselaw 1711 Gua
Judgement Date : 2 May, 2023
Page No.# 1/3
GAHC010089482023
THE GAUHATI HIGH COURT
(HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)
Case No. : Crl.Pet./390/2023
RAJPAL WALIA
S/O LATE CHUTTAN LAL WALIA
R/O 48B, RACE COURSE,
DEHRADUN,
UTTARKHAND, PIN-248001.
VERSUS
RAJEEV MEHROTRA
S/O SRI KARTAR SINGH MEHROTRA
BORENGAJULI TEA ESTATE,
P.O. DIMAKUCHI, DIST. UDALGURI, ASSAM, PIN-784526
Advocate for the Petitioner : MR S BORTHAKUR
Advocate for the Respondent :
BEFORE
HONOURABLE MR. JUSTICE SOUMITRA SAIKIA
ORDER
02-05-2023
Heard Mr. S. Borthakur, learned counsel for the petitioner.
2. This revision petition is filed by the petitioner challenging the issuance of Page No.# 2/3
summons by the Court of CJM, Kamrup (M) Guwahati in connection with the CR
case no.1339c of 2021. Learned counsel for the petitioner submits that the matter pertains to Section 138 of Negotiable Instruments Act (NI Act), 1881. The informant was issued cheques by the company Puspanjali Realms and Infratech Limited, which were returned by the Bank for insufficiency of funds. Pursuant thereto the respondents being aggrieved, approached the Court of CJM, Kamrup (M), Guwahati as complainant. It is submitted by the learned counsel for the petitioner that the petitioner is the Director in the said company but the cheques were never issued by him nor he is entrusted with the day to day activities pertaining to the company. As such, taking cognizance in respect of the allegation made in respect of the petitioner is contrary to the provisions of NI Act as well as the law laid down by the Apex Court.
3. Mr. Borthakur is relying on the judgment passed by the Apex Court in Sunita Palita & Ors. vs. Panchami Stone Quarry , reported in (2022) 10 SCC 152 and submits that the Apex Court has held that unless the Director is shown to be a responsible for the day to day activities conducting of the business of the company at the relevant time or is signatory to the check proceeding under 138 NI Act is not maintainable.
4. Learned counsel for the petitioner is being heard.
The pleadings are perused.
5. The contents of the complaint petition being CR case no.1339 c of 2021 enclosed to the revision petition has also been perused .
6. On being perusal of the materials available in the case record along with the judgment of the Apex Court referred to by the learned counsel for the petitioner, this Court is of the view that the matter would require examination.
Page No.# 3/3
7. Accordingly, let notice be issued to the respondent, returnable by 4 (four) weeks.
Steps by registered post with A/D as well as by way of Dasti.
8. Till the next date fixed, the proceedings in connected CR case no.1339 c of
2021 pending before the Judicial Magistrate 1 st Class-cum- Munsiff No.3, Kamrup(M), in so far as the petitioner is concerned shall remained stayed.
9. List the matter on 07.06.2023.
JUDGE
Comparing Assistant
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!