Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Zulfikar Hussain Dar .........( vs Aijaz Ahmad Dar .........(
2021 Latest Caselaw 546 j&K/2

Citation : 2021 Latest Caselaw 546 j&K/2
Judgement Date : 17 May, 2021

Jammu & Kashmir High Court - Srinagar Bench
Zulfikar Hussain Dar .........( vs Aijaz Ahmad Dar .........( on 17 May, 2021
                          HIGH COURT OF JAMMU AND KASHMIR AT SRINAGAR

                                                                   CRM(M) No. 146/2021
                                                                   CrlM No449/2021

                                                                   Reserved on:   01.05.2021
                                                                   Pronounced on: 17.05.2021



                          Zulfikar Hussain Dar                            .........(Petitioner/s)

                                       Through:      Mr. M. A. Qayoom, Advocate.

                                              Versus

                          Aijaz Ahmad Dar                                 .........(Respondent/s)

                                       Through:


                          CORAM:              HON'BLE MR. JUSTICE SANJEEV KUMAR

                                                     JUDGMENT

1. This quashment petition filed by the petitioner under Section

482 Cr.P.C seeks to set aside and quash the order dated 30.03.2021

passed by the Judicial Magistrate First Class, Budgam ( for short „ the

trial court‟ hereafter), in case File No. 20 titled as Aijaz Ahmad Dar

v. Zulfikar Ahmad Dar, whereby and where under the trial court has,

while taking cognizance of the complaint filed by the respondent

Under Section 138 of the Negotiable Instruments Act, (for short „ the

NI Act‟ hereafter), has issued the process for appearance of the

accused (the petitioner). The impugned order as also the complaint

filed by the respondent is challenged on several grounds, which I shall

advert to after noticing material facts leading to filing of this petition.

MOHAMMAD ALTAF BHAT 2021.05.17 14:30 I attest to the accuracy and integrity of this document

2. The respondent instituted a complaint under Section 138 of the

NI Act against the petitioner in the trial court. It is alleged in the

complaint that petitioner and the respondent were having friendly

relations and the respondent, from time to time, had lent more than

two crores and seventy five thousand to the petitioner through

different modes, viz. cheques, transfer and cash etc. The petitioner

paid part of the said amount and was reluctant to pay the balance

amount due to the respondent. The matter was finally settled in the

month of October/November 2019 and, after rendition of accounts, a

sum of Rs. 82 lacs was found payable by the petitioner to the

respondent as outstanding amount. The petitioner discharged part of

his liability by making the payment of Rs. 40 Lacs in cash and issued

four cheques for an amount of Rs. 32 lacs. The balance amount of Rs.

10 lacs was promised to be paid by the petitioner within some short

time. Before the respondent could present the cheques for encashment

to the bank, he was requested by the petitioner not to present cheque

bearing No. 119942 dated 10.05.2020 for an amount of Rs. 10 lacs for

encashment with a promise that petitioner would make the payment of

the entire amount once the lockdown imposed by the Government due

to COVID-19 was lifted. The petitioner did not keep his promise and,

accordingly, the respondent presented the remaining three cheques for

amount of Rs. 22 lacs for encashment in his account maintained in the

name of M/S New Lark with J&K Bank Branch, Ompora, Budgam.

MOHAMMAD ALTAF BHAT 2021.05.17 14:30 I attest to the accuracy and integrity of this document

All the three cheques were dishonoured for the reason of insufficient

balance in the account of the petitioner maintained with J&K Bank,

Branch Old Airport Road, Rangrate. Faced with the dishonour of

cheques, the respondent informed the petitioner about the dishonour

of cheques and requested him for payment of the entire amount of Rs.

42 lacs, including the amount of dishonoured cheques but the

petitioner avoided the same. Resultantly the respondent served a

demand notice dated 05.10.2020, upon the petitioner through

registered post on 07.10.2020. Despite having received the demand

notice, the petitioner failed to liquidate the amount represented by

three cheques. Accordingly, the respondent filed the complaint, which

is impugned in this petition and from where the impugned order

passed by the trial Court has arisen.

3. It is worthwhile to notice that on presentation of the complaint

the trial Court took cognizance and after recording the preliminary

statement of the complainant and his witness, who was present along

with the complainant, issued process for appearance of the petitioner.

This order of the trial Court dated 17.11.2020 was called in question

by the petitioner by way of revision petition filed before the Court of

learned Sessions Judge, Budgam. The revision petition was accepted

by the learned Sessions Judge and the order impugned in the revision

petition dated 17.11.2020 was set aside with a direction to the trial

Court to hear the matter afresh in accordance with law for taking

MOHAMMAD ALTAF BHAT 2021.05.17 14:30 I attest to the accuracy and integrity of this document

cognizance and issuance of process in the matter. This is how the

matter came up for consideration before the trial Court once again.

The trial Court, after hearing the respondent as well as the petitioner

vide impugned order held the complaint maintainable and,

accordingly, issued process to the petitioner to appear as accused and

contest the complaint. It is this order of the trial Court which is

essentially under challenge in this petition.

4. Mr. M. A. Qayoom. Learned counsel for the petitioner attacks

this order, fundamentally, on the following grounds:-

(i) That having regard to the contents of the demand notice

issued by the respondent and reply thereto sent by the petitioner on

15.10.2020 as also to the contents of the complaint, it is quite evident

that the matter involved in the complaint is of civil nature and,

therefore, complaint under Section 138 of the NI Act is not

maintainable. The taking of cognizance and issuance of process by the

trial Court in terms of impugned order dated 30.03.2021 is, thus,

vitiated in law.

(ii) That the trial Court while passing the impugned order

and taking cognizance of the complaint has only passingly referred to

the preliminary statements of the complainant and his witness but has

not discussed the same to find out as to whether the preliminary

statements supports the averments in the complaint or not.

MOHAMMAD ALTAF BHAT 2021.05.17 14:30 I attest to the accuracy and integrity of this document

(iii) That the demand notice, whereby the respondent, apart

from the sum represented by three cheques, has also raised a demand

of additional amount of Rs. 20 lacs, totalling Rs. 42 lacs, therefore,

the demand notice is not a valid notice in terms of Section 138 NI Act

and the very basis of the complaint is thus an invalid notice which

renders the complaint filed by the respondent unsustainable in law.

(iv) That the petitioner has paid more than what was received

by him from the respondent and, therefore, the dishonoured cheques

are without any consideration and, therefore, cannot be claimed to be

issued for discharging any lawful debt.

5. Mr. Qayoom, with a view to lend support to the grounds of

challenge urged by him would rely upon the judgments of Hon‟ble

Supreme Court in the cases of Satishchandra Rattanlal Shah v.

State of Gujarat, AIR 2019 SC 1538 and Krishna Lal Chawla v.

State of U.P, AIR 2021 SC 1381.

6. Heard learned counsel for the petitioner and perused the

documents on record.

7. It is not the case of the petitioner that the ingredients of Section

138 of the N.I. Act are not made out and, therefore, the impugned

order is bad in law and the complaint itself not maintainable. Though

Section 138 NI Act penalizes the dishonour of cheque, yet dishonour

of cheque by itself is not an offence under Section 138 and to become

an offence the following ingredients are required to be fulfilled:-

MOHAMMAD ALTAF BHAT 2021.05.17 14:30 I attest to the accuracy and integrity of this document

(i) A person must have drawn a cheque for payment of

money to a person for any legally enforceable debt or other

liability;

(ii) The cheque has been presented to the Bank within a

period of six months or within period of its validity, whichever

is earlier;

(iii) The cheque is returned by the Bank unpaid either because

of insufficient funds or that it exceeds the amount arranged to

be paid from that account by an agreement made with the Bank;

(iv) The payee makes a demand for the payment of money by

giving a notice in writing to the drawer within thirty days of the

receipt of information from the Bank regarding return of the

cheque as unpaid; and

(v) The drawer fails to make payment to the payee within

fifteen days of the receipt of the notice;

8. As is noted by the trial court and is very fairly not disputed by

the learned counsel for the petitioner, that three cheques issued by the

petitioner to the respondent were presented by the respondent in his

account maintained with J&K Bank, Branch Ompora, Budgam within

time. The cheques could not be encashed because of insufficient

balance in the account of the petitioner maintained with J&K Bank

Branch, Old Airport Road. The petitioner also does not dispute that a

demand notice was served by the respondent on the petitioner through

MOHAMMAD ALTAF BHAT 2021.05.17 14:30 I attest to the accuracy and integrity of this document

registered post which was duly received by him. As a matter of fact,

the petitioner claims to have replied the demand notice. He, however,

disputes the validity of the demand notice issued by the respondent. It

is also not the case of the petitioner that the respondent has not filed

the complaint within the stipulated period. In that view of the matter,

it can safely be concluded that the complaint filed by the respondent,

supported by the relevant documents i.e. three original dishonoured

cheques, demand notice and reply to the demand notice given by the

petitioner, do make out the ingredients of Section 138 of the N.I.Act.

9. It is also seen that when the complaint was initially presented

before the trial Court, on 17.11.2020 the Magistrate took cognizance

of the complaint, recorded the preliminary statements of the

complainant ( respondent herein) and one witness present along with

the complainant and vide its order dated 17.11.2020 issued process for

securing presence of the petitioner (accused). It is also true that order

dated 17.11.2020 was set aside by the Court of Sessions Judge,

Budgam in a revision petition filed by the petitioner. The Revisional

Court found that the impugned order was bereft of satisfaction

recorded by the Magistrate before issuing the process and that there

was defect in taking cognizance as per law. While accepting the

revision petition and setting aside the order dated 17.11.2020 the

revisional Court relegated both the parties to the learned Magistrate,

MOHAMMAD ALTAF BHAT 2021.05.17 14:30 I attest to the accuracy and integrity of this document

who was called upon to re-consider the matter afresh after hearing

both the parties.

10. It is worthwhile to notice, neither at the time of taking

cognizance of the complaint nor at the time of issuance of process the

accused in required to be heard in the matter. The accused comes into

picture only after the process for his appearance in the criminal

complaint is issued and he appears before the Magistrate.

11. Be that as it is, in compliance to the directions of the revisional

Court, the trial Court heard both the parties and passed the impugned

order.

12. Before proceeding further and to better appreciate the

arguments of Mr. Qayoom, it is necessary to understand the true

meaning of the word „cognizance‟ and at what stage of proceedings

the Magistrate is obliged to take it before proceeding further in the

matter.

13. "cognizance‟ in general meaning is said to be „knowledge‟ or

„notice‟ and taking cognizance of offences means, „taking notice‟ or

„become aware of the alleged commission of offence‟. The dictionary

meaning of the word, „cognizance‟ is „judicial hearing of a matter‟.

The term „cognizance of offence‟ is nowhere defined in the Code of

Criminal Procedure. Sections 190 to 199 of the Cr.P.C deal with

method and the limitations, subject to which various criminal Courts

MOHAMMAD ALTAF BHAT 2021.05.17 14:30 I attest to the accuracy and integrity of this document

ought to take cognizance of offences. In the case of R. R. Chari v.

State of U.P, AIR 1962 SC 1573, the Apex Court held thus:-

" Taking cognizance does not mean any formal action or

accepted action of any kind but occurs as soon as a

magistrate, as such involves his mind to the suspected

commission of the offence."

14. Chapter XIV of the Code of Criminal Procedure deals with the

conditions required for initiation of proceedings. Section 190 pertains

to taking of cognizance of offences by Magistrates and provides that

any magistrate of First Class or any Magistrate of Second Class

especially empowered in this behalf by the Chief Judicial Magistrate,

may take cognizance of any offence in the following manner.

(i) Upon receiving a complaint of facts which constitute such offence;

(ii) upon a police report of such facts;

(iii) upon information received from any person other than a police officer, or upon his own knowledge, that such offence has been committed.

15. From the above, it is crystal clear that the stage of taking

cognizance of an offence upon receiving a complaint precedes the

examination of complainant and his witness under Section 200

Cr.P.C. It is thus incorrect to say that the cognizance of offence upon

receiving a complaint of facts constituting such offence is taken only

MOHAMMAD ALTAF BHAT 2021.05.17 14:30 I attest to the accuracy and integrity of this document

after examination of the complainant and his witness present, if any

on oath. The preliminary statement of the complainant and his witness

in attendance is recorded only with a view to decide taking further

steps in the complaint, like issuance of process for securing the

presence of the accused.

16. It has been noticed time and again that generally the

Magistrates, before whom the complaint of facts constituting offences

are presented, mix up the „cognizance‟ and the „issuance of process‟.

Generally, the learned Magistrates are of the view that the cognizance

of offences is taken not on presentation of the complaint but after

recording the preliminary statement of the complainant and his

witness, in attendance. This is not the correct position of law. The

cognizance in such matters is taken under Section 190 Cr.P.C and it is

only after the Magistrates takes cognizance under Section 190 Cr.P.C,

he proceeds to record the preliminary statement of the complainant

and his witness, if any present, so as to find out whether the allegation

in the complaint, which constitutes an offence, are substantiated.

Sometimes the Magistrates, not being satisfied even after recording

the preliminary statement of the complainant and his witness,

postpones the issue of process and resort to inquiry under Section 202

of the Cr.P.C. It thus needs to be understood that stage of cognizance

is over once the Magistrate decides and directs recording of the

statement of complainant and his witness with a view to take next step

MOHAMMAD ALTAF BHAT 2021.05.17 14:30 I attest to the accuracy and integrity of this document

in the matter. It could be issuance of process to the accused or its

postponement till the enquiry envisaged under section 202 Cr.P.C is

conducted.

17. Viewed thus, in the instant case, the cognizance was taken by

the trial court on 17.10.2020, when the trial court after receiving the

complaint of facts constituting offence under Section 138 of NI Act,

recorded the preliminary statement of the complainant and his witness

present and issued the process for securing the presence of the

petitioner (accused).

18. It is true that order dated 17.11.2020, whereby process was

issued to the petitioner, was cryptic and bereft of required satisfaction

of the Magistrate and, therefore, the same was interfered with by the

revisional court. The matter was reconsidered by the trial court and,

vide order impugned, which is a speaking order, the trial court

purportedly took cognizance and issued process for securing the

presence of the petitioner. The trial court has clearly taken into

consideration the preliminary statement of the complainant and his

witness which was already on record. The plea of the petitioner that,

in the absence of specific reference to the preliminary statement of the

complainant and his witness, and arriving at a conclusion that the

averments made in the complaint were substantiated, no process could

have been issues to the petitioner, does not hold water in the given

facts and circumstances of the case. Undoubtedly, the preliminary

MOHAMMAD ALTAF BHAT 2021.05.17 14:30 I attest to the accuracy and integrity of this document

examination of the complainant and his witness prescribed by Section

200 Cr.P.C is not a mere formality, for, the result of this examination

enables the Magistrate to determine whether or not he will put the

machinery of the criminal court into motion to seek attendance of the

accused before him. As is provided under Section 202, if in the

judgment of the Magistrate there is no sufficient ground for

proceeding ahead, he shall dismiss the complaint. It is not the case of

the petitioner that in the instant case, the preliminary statement of the

complainant and his witness in attendance, has not been recorded by

the trial court but his plea is that the same has not been discussed nor

has any finding been returned by the trial court that the statement of

the complainant and his witness substantiates the case set up by the

complainant in his complaint. Omission to refer to the preliminary

statement of the complainant and his witness would have been fatal in

a case where a complaint of facts constituting alleged offences though

made in writing is not supported by any documentary evidence. In the

instant case, the averments made in the complaint are duly

substantiated and fully corroborated by the documentary evidence

appended with the complaint viz. three dishonoured original cheques,

memo by the bank showing the reasons for dishonour of cheques,

demand notice and proof of service of that notice, etc etc.

19. It is interesting to note that the petitioner, who was yet to be put

on notice by the trial court, was also heard in the matter in compliance

MOHAMMAD ALTAF BHAT 2021.05.17 14:30 I attest to the accuracy and integrity of this document

to the order dated 18.02.2021 passed by the revisional court. From the

order impugned, it clearly transpires that the complaint was resisted

by the petitioner on many grounds but it was not the case of the

petitioner before the trial court that the preliminary statement of the

complainant and his witness were not substantiating the case set up by

the complainant in the complaint. Otherwise also in the matter of

complaint under Section 138 NI Act, in which the ingredients of

offence are clearly pleaded and made out with the support of

documentary evidence, the omission to discuss the preliminary

statement of the complainant and his witness may be an irregularity,

but that would not vitiate the proceedings unless in the opinion of the

court a failure of justice has in fact been occasioned thereby. Section

465 of Cr. P.C would come into play in such fact situation.

20. For the foregoing discussion, I am not inclined to accept the

plea of the petitioner that for not discussing and analysing the

preliminary statements of the complainant and his witness, the order

impugned is vitiated.

21. Likewise, I do not find any substance in the argument of Mr.

Qayoom that the demand notice served upon the petitioner by the

respondent was defective, in that, the respondent had raised a demand

for the amount which was for exceeding the amount represented by

the three dishonoured cheques. I have carefully gone through the

demand notice and find that the demand for a sum of Rs. 22 Lacs

MOHAMMAD ALTAF BHAT 2021.05.17 14:30 I attest to the accuracy and integrity of this document

represented by three cheques is clearly separable from demand for the

payment of additional amount of Rs. 20 lacs and, therefore, the

petitioner was made well aware that his three cheques for the amount

of Rs. 22 Lacs have been dishonoured and that in order to avoid his

liability to be proceeded under Section 138 NI Act, he is required to

pay the aforesaid sum to the respondent.

22. In the case of Suman Sethi vs Ajay K, Churiwal and anr.

(2000) 2 SCC 380, it has been held by the Apex Court that a demand

notice has to be read as a whole. In the notice, demand has to be made

for the said amount i.e. cheque amount. If no such demand is made,

the notice no doubt would fall short to its requirements but where in

addition to said amount there is also a claim by way of interest, cost,

etc, whether the notice is bad or not would depend on the language of

the notice. If in a notice, while giving the break up of the claim, the

cheque amount, interest, damages are separably specified, the other

such claims for interest, costs, etc would be superfluous and these

additional claims would be severable and will not invalidate the

notice. If however, in the notice an ommbus demand is made without

specifying what was due under the dishonored cheque, notice might

fail to meet the legal requirement and may be regarded as bad . Para 7

and 8 of the judgement are relevant which are reproduced as under:-

"7. There is no ambiguity or doubt in the language of Section 138. Reading the entire Section as a whole and applying commonsense, from the words, as stated above, it is clear that the legislature intended that in notice under

MOHAMMAD ALTAF BHAT 2021.05.17 14:30 I attest to the accuracy and integrity of this document

clause (b) to the proviso, the demand has to be made for the cheque amount. According to Dr. Dhawan, the notice of demand should not contain anything more or less than what is due under the cheque.

8. It is well settled principle of law that the notice has to he read as a whole. In the notice, demand has to be made for the "said amount" i.e. cheque amount. If no such demand is made the notice no doubt would fall .short of its legal requirement Where in addition to "said amount" there is also a claim by way of interest, cost etc. whether the notice is bad would depend on the language of the notice. If in a notice while giving the break up of the claim the cheque amount, interest, damages etc. are separately specified, other such claims for interest, cost etc. would be superfluous and these additional claims would he severable- and will not invalidate the notice. If, however, in the notice an ommbus demand is made without specifying what was due under the dishonored cheque, notice might well fail to meet the legal requirement and may be regarded as bad."

23. In view of the aforesaid legal position enunciated by Hon‟ble

the Supreme Court, I have no doubt in my mind that the demand

notice issued by the respondent in the instant case meets all legal

parameters and, therefore, cannot be attacked on the ground of

vagueness of demand.

24. Equally untenable is the plea of the petitioner that he has paid

the money more than what he owed to the respondent and, therefore,

dishonoured cheques were not issued towards discharge of any legal

debt or liability. This plea of the petitioner, even if true, may

constitute his defence to be led by him during the course of trial and

cannot be a ground for quashing the proceedings at the out set.

25. To all fairness to Mr. Qayoom, the judgments relied upon by

him have also been minutely gone into by me but I am afraid that the

MOHAMMAD ALTAF BHAT 2021.05.17 14:30 I attest to the accuracy and integrity of this document

judgements cited by the learned counsel, in any manner, further his

case.

26. There is no denying the proposition that in a case involving the

dispute purely of a civil nature, the criminal law cannot be set in

motion but, it is equally well settled that certain offences like the

offences of cheating, criminal breach of trust, criminal

misappropriation and offence under section 138 of the NI Act do arise

out of the civil transactions and if the ingredients of offence/offences

are made out, criminal law too can be set in motion alongside the civil

remedy for resolution of the dispute. It is in this context the Hon‟ble

Supreme Court in the case of Satishchandra (Supra) has cautioned

against the criminalising civil disputes such as breach of civil

obligation except when such breach is accompanied by fraudulent,

dishonest or deceptive inducements. There is subtle distinction

between mere breach of contract and cheating. The cheating would

involve fraudulent inducement and mens rea. In so far as Section 138

NI Act is concerned, the same was introduced in the Negotiable

Instruments Act, 1881 with a view to promoting the efficiency of bank

operations and to ensure the credibility in transacting business through

cheques. Undoubtedly, the law related to NI Act is the law of

commercial nature legislated to simplify the acts in transaction and

loan making provision of giving sanctity to the instruments of credits

which could be deemed to be creditable in money and easily passable

MOHAMMAD ALTAF BHAT 2021.05.17 14:30 I attest to the accuracy and integrity of this document

from one person to another. Section 138 creates a statutory offence in

the matter of dishonour of cheques on the grounds of insufficiency of

funds in the account maintained by a person with the banker and that

it exceeds the amount arranged to be paid. Generally, in the criminal

law, mens rea is an essential component of crime but dishonour of

cheque is a criminal offence where there is no need to prove a mens

rea. The offence under Section 138 would be made out only if the

dishonoured cheque is drawn by the drawer in favour of the drawee

for discharge of legally enforceable debt or liability. Essentially, there

is element of civil liability between the drawer and drawee of the

cheque but if the ingredients of Section 138 are made out, it is a

criminal offence to be tried in the manner provided under Section 142

of the NI Act.

27. Similarly the judgment in the case of Krishnalal Chawla

(supra) relied upon by the learned counsel by the petitioner lays down

the parameters for exercise of jurisdiction by the Magistrate to issue

process and summons under Section 202 read with Section 204 of the

Code of Criminal Procedure. The Supreme Court in the aforesaid

judgment has clearly delineated the role of the Magistrate upon

receiving of a private complaint. There is, thus, no denying the fact

that the Magistrate upon receipt of private complaint has a very

important and responsible role to play. It is the duty of the Magistrate

to scrutinize the complaint to examine if the allegations made in the

MOHAMMAD ALTAF BHAT 2021.05.17 14:30 I attest to the accuracy and integrity of this document

complaint inter alia smack of an instinct of frivolous litigation as also

to examine the complainant to elicit material which supports the case

of the complainant. Undoubtedly, issuance of process and putting a

person to trial is a serious matter and the Magistrate, while exercising

such power cannot afford to be mechanical or lackadaisical. The

Magistrate must perform proactive role so that frivolous litigation is

stumped at the outset. As noted above and is reiterated here, in the

instant case, there was enough material before the trial court in the

shape of complaint of facts and the documentary evidence appended

therewith to put the petitioner on notice to face the trial.

28. In view of the above analysis, I have arrived at the conclusion

that the complaint filed by the respondent and the impugned

summoning order issued by the trial court are fully in consonance

with law and do not deserve to be interfered with in exercise of

inherent jurisdiction vested in this court by Section 482 of the Cr. P.C.

29. This petition is, therefore, found without any merit and,

accordingly, dismissed.

(Sanjeev Kumar) Judge

SRINAGAR:

17.05.2021 Anil Raina, Addl. Reg/Secy

Whether the order is speaking: Yes/No Whether the order is reportable: Yes/No

MOHAMMAD ALTAF BHAT 2021.05.17 14:30 I attest to the accuracy and integrity of this document

 
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 Partner Event : IJJ

 
 
Latestlaws Newsletter