Citation : 2026 Latest Caselaw 1624 MP
Judgement Date : 17 February, 2026
NEUTRAL CITATION NO. 2026:MPHC-IND:4784
1 MCRC-44686-2025
IN THE HIGH COURT OF MADHYA PRADESH
AT INDORE
BEFORE
HON'BLE SHRI JUSTICE SANJEEV S KALGAONKAR
ON THE 17th OF FEBRUARY, 2026
MISC. CRIMINAL CASE No. 44686 of 2025
M/S. RACHIT DAGA THROUGH ITS PROPRIETOR RACHIT DAGA
Versus
M/S. SALUJA ROAD LINES THROUGH ITS PROPRIETOR
RANJITSINGH SALUJA
Appearance:
Shri. Varun Mishra - Advocate for the petitioner.
Shri. Nilesh Dave - Advocate for the respondent.
WITH
MISC. CRIMINAL CASE No. 44682 of 2025
M/S. RACHIT DAGA THROUGH ITS PROPRIETOR RACHIT DAGA
Versus
M/S. SALUJA ROAD LINES THROUGH ITS PROPREITOR
RANJITINGH SALUJA
Appearance:
Shri. Varun Mishra - Advocate for the petitioner.ri
Shri. Nilesh Dave - Advocate for the respondent.
ORDER
1 Both the petitions M.Cr.C. No. 44686/2025 and M.Cr.C. No. 44682/2025 involve identical issue. Therefore, they were being heard and considered together.
2 This petition under Section 528 of BNSS, 2023 is filed feeling aggrieved by order dated 01.08.2025(Annexure-P/1), passed in CRR No.
NEUTRAL CITATION NO. 2026:MPHC-IND:4784
2 MCRC-44686-2025 124/2024 by the 1st Additional Sessions Judge, Biaora, District Rajgarh (M.P.) whereby the learned Sessions Judge has rejected the revision petition filed by the petitioner challenging the order dated 04.11.2024 (Annexure- P/2) passed in Case No. 1316/2019 (SCNIA No.176/2019) by the Judicial Magistrate First Class Biaora, District - Rajgarh.
3. This petition under Section 528 of BNSS, 2023 is filed feeling aggrieved by order dated 01.08.2025(Annexure-P/1) passed in Case No.
CRR No.125/2024 by the 1st Additional Sessions Judge, Biaora, District - Rajgarh (M.P.) whereby the learned Sessions Judge has rejected the revision petition filed by the petitioner challenging the order dated 04.11.2024
(Annexure-P/2), passed in Case No.1317/2019 (SCNIA No.175/2019) by the Judicial Magistrate First Class Biaora, District - Rajgarh.
4. The accused assailed the orders dated 4.11.2024 in revision before
the Court of Sessions. The learned 1st Additional Sessions Judge, Biaora in CRR. No.124/2024 and CRR. No.125/2024 affirmed the order of Judicial Magistrate and rejected the revision petitions. Feeling aggrived by orders dated 01.08.2025 and orders dated 04.11.2024, the present petitions have been filed.
5. The exposition of the facts giving rise to the present petitions is as under :-
(A) Ranjitsingh Saluja, Proprietor of M/s. Saluja Road Lines filed a complaint for offence punishable under Sections 138 of the Negotiable Instrument Act, 1881(hereinafter referred to as "NI Act") against M/s.
Rachit Daga inter alia stating that he transported wheat at the direction
NEUTRAL CITATION NO. 2026:MPHC-IND:4784
3 MCRC-44686-2025 of accused M/s. Rachit Daga for three years. Accused has given Cheque No.978148 of amount Rs.24.00 Lacs dated 07.05.2019 and Cheque No.978151 for amount of Rs.26.00 Lacs dated 06.05.2019. The Cheques were dishonoured for the reason of "insufficient fund" in the account of accused.
(B) The complainant Ranjitsingh Saluja issued statutory demand notice dated 16.05.2019 for dishonour of Cheque No.978148 for amount of Rs.24.00 Lacs . The accused failed to pay the amount of cheques, therefore, the private complaint for offence punishable under Section 138 of the NI Act was filed. The learned Judicial Magistrate First Class, Biaora, District Rajgarh took cognizance and passed the summoning order directing registration of the private complaint at SCNIA No.176/2019(Case No.1316/2019).
(C) The complainant Ranjitsingh Saluja issued statutory demand notice dated 30.09.2019 for dishonour of Cheque No.978151 for amount of Rs.26.00 Lacs. The accused failed to pay the amount of cheques, therefore, the private complaint for offence punishable under Section 138 of the NI Act was filed. The learned Judicial Magistrate First Class, Biaora, District Rajgarh took cognizance and passed the summoning order directing registration of the private complaint at SCNIA No.175/2019(Case No.1317/2019) .
6. The accused filed an application under Section 219 of Cr.P.C. in both the matters. The learned Judicial Magistrate First Class rejected the application vide impugned orders dated 04.11.2024 on the ground that the cheques in question in both the matters were issued on different dates. The complainant has given statutory demand notice on different dates. The complaints were filed based on different cause of action. So, it wold not be proper to conduct joint trial in both the matters.
7. The order dated 04.11.2024, passed in SCNIA No.176/2019 (Case No.1316/2019) and the affirming Order dated 01.08. 2025 passed in CRR
NEUTRAL CITATION NO. 2026:MPHC-IND:4784
4 MCRC-44686-2025 No. 124/2024 are assailed in M.Cr.C. No.44686/2025 and the order dated 04.11.2024 passed in SCNIA No.175/2019 (Case No.1317/2019) and the affirming Order dated 01.08. 2025 passed in CRR No. 125/2024 are assailed in M.Cr.C. No.44682/2025 on identical grounds that :
(i) the trial Court has committed grave error of law in rejecting the application.
(ii) the Case No.1316/2019 and Case No.1317/2019 have arisen out of one and same transaction between the parties. The petitioner has allegedly issued two cheques i.e. Cheque No.978148 and Cheque No.978151 drawn on his account with State Bank of India towards payment of transport work carried out by the petitioner. The causes of action as pleaded in both the complaints is based on same business transaction and arise out of same course of hearing. Therefore, issuance of two cheques of different amount does not relate to distinct and independent causes of action.
(iii) The allegations parties transaction in both the trials is same. Therefore, joint trial was necessary to avoid multiplicity of proceedings and conflicting judgments.
(iv) The dismissal of the application under Section 219 of Cr.P.C. is erroneous and unsustainable in law.
On these grounds, it is requested that the impugned order be set aside and the application under Section 219 of Cr.P.C. filed by the petitioner/accused be allowed.
8 . Learned counsel for the petitioner, in addition to the grounds mentioned in the petition, contended that the parties of alleged transaction are same. The cheques in question were issued towards same transaction between the same parties although, they were issued on different dates. The demand notices were given on same date and the petitioner had filed joint reply with regard to issuance of both these cheques. The defence of the petitioner would be seriously prejudiced, if separate trials are held. His defence would be opened in cross-examination of the complainant in first trial, thereby causing miscarriage of justice to the petitioner. Learned counsel, referring to the judgments delivered by the Supreme Court in Ref :
SUO MOTU WRIT PETITION (Cri.) NO. 2 of 2020 (In Ref: Expeditious trial of cases under section 138 of the N.I. Act, 1881), Nasib Singh Vs. State
NEUTRAL CITATION NO. 2026:MPHC-IND:4784
5 MCRC-44686-2025
of Punjab and another reported in (2022) 2 SCC 89 and the judgment delivered by the High Court of Punjab and Haryana in the case of Dalip Kumar Vs. Sachin Singal [CRM-M-35360-2022], submitted that joint trial is a norm and separate trial is an exception in the facts situation of the present case. Therefore, the trial Court and the Revisional Court had committed error in rejecting the application / petition for joint trial.
9. Per-contra, learned counsel for the respondent opposed the petition and contended that both the cases are based on different cause of action. The cheques in question were issued on different dates. They were presented to the Bank on different dates. They were dishonoured on different dates. Thereafter, the complainant issued demand notices to the petitioner and filed separate complaints with regard to separate cheques in question. Both the matters are being prosecuted before the same Court on same dates of hearing, therefore, there is no question of prejudice to the petitioner for the reason that the cross-examination of the complainant may be undertaken on same date. The petition is meritless.
10. Heard rival contentions, perused the record.
11. The NI Act does not contain any express provision for joint/one trial of complaint cases arising from distinct cheques, it would be apposite to refer to Sections 219 and 220 of the Cr. P.C. which read as under:--
"Section 219. Three offences of the same kind within year may be charged together : (1) When a person is accused of more offences than one of the same kind committed within the space of twelve months from the first to the last of such offences, whether in respect of the same person or not, he may be charged with, and tried at one trial for, any number of them not exceeding three.
(2) Offences are of the same kind when they are punishable with the same amount of punishment under the same section of the Penal Code, 1860 (45 of 1860) or of any special or local law :
NEUTRAL CITATION NO. 2026:MPHC-IND:4784
6 MCRC-44686-2025 xxx"
"Section 220. Trial for more than one offence : (1) If, in one series of acts so connected together as to form the same transaction, more offences than one are committed by the same person, he may be charged with, and tried at one trial for, every such offence.
12. The aforesaid provisions provide for joint/one trial of offences which in terms of the general legal principle would have to be tried separately. While Section 219 Cr. P.C. has a restriction that a maximum of three offences of the same kind can be tried together, Section 220 does not expressly impose any such bar but simply states that offences must form part of the same transaction. It is trait law that the dishonour of each cheque constitutes a distinct offence, giving rise to a separate cause of action. However, provision contained in Sections 219 and 220 act as exceptions to the general rule requiring separate charges and trials for distinct offences. The primary objective of these exceptions is to ensure expediency and efficiency in legal proceedings while avoiding any prejudice to the parties involved.
13. In the matter of Nasib Singh v. State of Punjab , reported in (2022) 2 SCC 89, the Supreme court held as under-
42. Section 239(d ) of the old Code which corresponds to Section 223( d ) CrPC 1973 was interpreted by a three-Judge Bench of this Court in State of A.P. v. Cheemalapati Ganeswara Rao , AIR 1963 SC 1850 by juxtaposing the provision with Section 225(1) of the old Code, which is Section 219(1) CrPC 1973. In that case, two respondents along with two others were tried together for offences under the Penal Code. The High Court set aside the convictions on the ground that inter alia the joint trial of two or more offences committed by each of them is illegal. Mudholkar, J. speaking for the Bench observed that the phrase "offence committed in the course of the same transaction" would mean offences that are committed in the proximity of time or place, or unity of purpose and design :
"27. According to Mr Chari Section 235(1) cannot be construed as having an overriding effect on Section 239 because whereas it contemplates acts so connected together as to form the same transaction resulting in more offences than one, Section 239(d ) contemplates offences committed in the course of the same transaction and nothing more. The question is whether for the purposes of Section 239(d ) it is necessary to ascertain anything more than this that the different offences were committed in the course of the same transaction or
NEUTRAL CITATION NO. 2026:MPHC-IND:4784
7 MCRC-44686-2025 whether it must further be ascertained whether the acts are intrinsically connected with one another. Under Section 235(1) what has to be ascertained is whether the offences arise out of acts so connected together as to form the same transaction, but the words "so connected together as to form" are not repeated after the words "same transaction" in Section 239. What has to be ascertained then is whether these words are also to be read in all the clauses of Section 239 which refer to the same transaction. Section 235(1), while providing for the joint trial for more than one offence, indicates that there must be connection between the acts and the transaction. According to this provision there must thus be a connection between a series of acts before they could be regarded as forming the same transaction. What is meant by "same transaction" is not defined anywhere in the Code. Indeed, it would always be difficult to define precisely what the expression means. Whether a transaction can be regarded as the same would necessarily depend upon the particular facts of each case and it seems to us to be a difficult task to undertake a definition of that which the Legislature has deliberately left undefined. We have not come across a single decision of any Court which has embarked upon the difficult task of defining the expression. But it is generally thought that where there is proximity of time or place or unity of purpose and design or continuity of action in respect of a series of acts, it may be possible to infer that they form part of the same transaction. It is, however, not necessary that every one of these elements should co-exist for a transaction to be regarded as the same. But if several acts committed by a person show a unity of purpose or design that would be a strong circumstance to indicate that those acts form part of the same transaction. The connection between a series of acts seems to us to be an essential ingredient for those acts to constitute the same transaction and, therefore, the mere absence of the words "so connected together as to form" in clauses (a), (c) and (d) of Section 239 would make little difference. Now a transaction may consist of an isolated act or may consist of a series of acts. The series of acts which constitute a transaction must of necessity be connected with one another and if some of them stand out independently they would not form part of the same transaction but would constitute a different transaction or transactions. Therefore, even if the expression "same transaction" alone had been used in Section 235(1) it would have meant a transaction consisting either of a single act or of a series of connected acts. The expression "same transaction" occurring in clauses (a), ( c) and (d ) of Section 239 as well as that occurring in Section 235(1) ought to be given the same meaning according to the normal rule of construction of statutes."
43. The Bench held that holding a separate trial is the rule and a joint trial is the exception. However, in case the accused persons commit different offences forming a part of the same transaction, a joint trial would be the rule unless it is proved that joint trial would cause difficulty : State of A.P. v. Cheemalapati Ganeswara Rao, AIR 1963 SC 1850 -
"30. ... No doubt, as has been rightly pointed out in this case, separate trial is the normal rule and joint trial is an exception. But while this principle is easy to appreciate and follow where one person alone is the accused and the interaction or intervention of the acts of more persons than one does not come in, it would where the same act is committed by several persons, be not only inconvenient but injudicious to try all the several persons separately. This would lead to unnecessary multiplicity of trials involving avoidable inconvenience to the witnesses and avoidable expenditure of public time and money. No corresponding advantage can be gained by the accused persons by following the procedure of separate trials. Where, however, several offences are alleged to have been committed by several accused persons it may be more reasonable to follow the normal rule of separate trials. But here, again, if those offences are alleged not to be wholly unconnected but as forming part of the same transaction the only consideration that will justify separate trials would be the embarrassment or difficulty caused to the accused persons in defending themselves." (emphasis
NEUTRAL CITATION NO. 2026:MPHC-IND:4784
8 MCRC-44686-2025 supplied)
47. While interpreting the provisions of Section 223 CrPC, the Court speaking through I.D. Dua, J. observed : Chandra Bhal v. State of U.P., (1971) 3 SCC 983
"5 . Turning to the provisions of the Code, Section 233 embodies the general mandatory rule providing for a separate charge for every distinct offence and for separate trial for every such charge. The broad object underlying the general rule seems to be to give to the accused a notice of the precise accusation and to save him from being embarrassed in his defence by the confusion which is likely to result from lumping together in a single charge distinct offences and from combining several charges at one trial. There are, however, exceptions to this general rule and they are found in Sections 234, 235, 236 and 239. These exceptions embrace cases in which one trial for more than one offence is not considered likely to embarrass or prejudice the accused in his defence. The matter of joinder of charges is, however, in the general discretion of the court and the principle consideration controlling the judicial exercise of this discretion should be to avoid embarrassment to the defence by joinder of charges. On the appellant's argument the only provision requiring consideration is Section 235(1) which lays down that if in one series of acts so connected together as to form the same transaction more offences than one are committed by the same person then he may be charged with and tried at one trial for every such offence. This exception like the other exceptions merely permits a joint trial of more offences than one. It neither renders a joint trial imperative nor does it bar or prohibit separate trials. Sub-section (2) of Section 403 of the Code also provides that a person acquitted or convicted of any offence may be afterwards tried for any distinct offence for which a separate charge might have been made against him on the former trial under Section 235(1). No legal objection to the appellant's separate trial is sustainable and his counsel has advisedly not seriously pressed any before us."
(emphasis supplied)
51.From the decisions of this Court on joint trial and separate trials, the following principles can be formulated:
51.1. Section 218 provides that separate trials shall be conducted for distinct offences alleged to be committed by a person. Sections 219-221 provide exceptions to this general rule. If a person falls under these exceptions, then a joint trial for the offences which a person is charged with may be conducted.
Similarly, under Section 223, a joint trial may be held for persons charged with different offences if any of the clauses in the provision are separately or on a combination satisfied.
51.2. While applying the principles enunciated in Sections 218-223 on conducting joint and separate trials, the trial court should apply a two-pronged test, namely,
(i) whether conducting a joint/separate trial will prejudice the defence of the accused; and/or (ii) whether conducting a joint/separate trial would cause judicial delay.
51.3. The possibility of conducting a joint trial will have to be determined at the beginning of the trial and not after the trial based on the result of the trial. The appellate court may determine the validity of the argument that there ought to have been a separate/joint trial only based on whether the trial had prejudiced the right of accused or the prosecutrix.
51.4. Since the provisions which engraft an exception use the phrase "may" with reference to conducting a joint trial, a separate trial is usually not contrary to law even if a joint trial could be conducted, unless proven to cause a miscarriage of justice. (emphasis added)
NEUTRAL CITATION NO. 2026:MPHC-IND:4784
9 MCRC-44686-2025
14. While dealing with a similar situation in the matter of Ranchhod Lal v. State of M.P. reported in AIR 1965 SC 1248, their Lordships of the Apex Court had observed thus:
"15. Learned counsel for the appellant also relied on section 234, Criminal Procedure Code and urged that three offences of criminal breach of trust could have been tried at one trial as section 234 provides that when a person is accused of more offences than one of the same kind committed within the space of twelve months from the first to the last of such offences, whether in respect of the same person or not, he may be charged with, and tried at one trial for any number of them not exceeding three. This again, is an enabling provision and is an exception to section 233, Criminal Procedure Code. If each of the several offences is tried separately, there is nothing illegal about it.
16. Lastly, reference was made, on behalf of the appellant to section 235, Criminal Procedure Code, and it was urged that all these offences were committed in the course of the same transaction, and, therefore, they should have been tried at one trial. Assuming, without deciding, that these offences could be said to have been committed in the course of the same transaction, the separate trial of the appellant for certain specific offences is not illegal. This section too is an enabling section."
15. The Hon'ble Single Judge of High Court of Punjab and Haryana at Chandigarh in the case of Dalip Kumar (supra) considered the necessity of joint trial in case of two cheques issued to repay the liability regarding purchase of clothes and directed joint trial. The learned Judge considered the law laid down in the case of Shyam Pal Vs. Dayawati Besoya & another, 2016(4) R.C.R.(Criminal) 790, Benson Vs. State of Kerala, 2016(4) R.C.R. (Criminal) 602 and V.K. Bansal Vs. State of Haryana & Others, 2013(3) R.C.R.(Criminal) 983. The law laid down in these cases relates to concurrent running of sentence in case of conviction arising from same transactions.
16. The question for consideration before this Court is whether the trial Court committed an error or illegality in exercising the discretion to decline joint trial of the cases. Although, the issuance of cheques in question relates to the continued transportation work (transportation of wheat by the complainant for the accused), but both the cheques were issued on different
NEUTRAL CITATION NO. 2026:MPHC-IND:4784
10 MCRC-44686-2025 dates for different amounts. The statutory demand notices giving rise to the cause of action for filing complaint under Section 138 of the N.I. Act, bear different dates, therefore, the causes of action for both the complaints were different. Learned Judicial Magistrate considered these aspects of the matter and decided against joint trial in the matter.
17. The copies of the proceedings of the trial Court show that both the trials are pending before the same Judicial Magistrate. The hearings in both the matters are fixed on the same day. The interlocutory applications were considered on the same day. Although there are separate trials, both the matters are being tried simultaneously. Therefore, there is no possibility of delay due to separate trial. Learned counsel for the petitioner could not make out any substantial case that the defence of the accused would be prejudiced by separate trial. Learned counsel merely contends that the defence of the accused would be open if the cross-examination in other matter is deferred. The apprehension is baseless as the accused may cross-examine the complainant in both the cases on same day as both the trials are progressing simultaneously. The trial Court may facilitate cross-examination of the complainant in both the cases on same day. Therefore, there appears to be no prejudice to fair trial. If both matters are tried jointly, there may be an anomaly with regard to the evidence on cheque number, date of cheque, the date and details of statutory notice. It may hamper fair trial in the case.
18. So far as, the imposition of separate sentence and concurrent running of the sentences is concerned, the trial Court would be guided by the law laid down in the cases of Shyam Pal, Benson, V.K. Bansal(Supra) and
NEUTRAL CITATION NO. 2026:MPHC-IND:4784
11 MCRC-44686-2025 K. Padamaja Rani Vs. The State of Telangana & another, SPL(Cri.) No.
(s).6742/2023.
19. In view of the above discussions, this Court is of the considered opinion that the impugned orders do not suffer from any manifest impropriety or patent illegality necessitating interference in exercise of inherent jurisdiction.
20. Consequently, both the petitions, being meritless, are dismissed.
21. A copy of this order be kept in the connected M.Cr.C.
C.C as per rules.
(SANJEEV S KALGAONKAR) JUDGE
amol
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!