Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Sui Generis Inc & Anr vs Smt. Sovelia Akoijam
2025 Latest Caselaw 514 Mani

Citation : 2025 Latest Caselaw 514 Mani
Judgement Date : 17 April, 2025

Manipur High Court

The Sui Generis Inc & Anr vs Smt. Sovelia Akoijam on 17 April, 2025

Author: A. Guneshwar Sharma
Bench: A. Guneshwar Sharma
                                                              Item No. 1-2


             IN THE HIGH COURT OF MANIPUR
                       AT IMPHAL

                    Cril.Petn. No. 26 of 2025 with
                    MC(Cril.Petn.) No. 25 of 2025

       The Sui Generis Inc & Anr.
                                                      .....Petitioner/s

                                  - Versus -

       Smt. Sovelia Akoijam
                                                      .... Respondent/s

BEFORE HON'BLE MR. JUSTICE A. GUNESHWAR SHARMA

Order

17.04.2025

[1] Heard Mr. M. Ibohal, learned counsel for the petitioners.

[2] By the present petition under Section 482 Cr.P.C. 1973

(Section 528 of BNSS 2023), the petitioners are inter-alia praying for

quashing and setting aside (i) the Complaint being Cril.(NI) Case No.

66 of 2018 (previously Cril.(C) No. 381 of 2016) (Annexure-P/2), (ii)

judgment and order dated 03.12.2024 passed by Ld. Chief Judicial

Magistrate - Imphal West in Cril.(NI) Case No. 66 of 2018 (previously

Cril.(C) No. 381 of 2016) (Annexure-P/3Colly) and (iii) with a prayer for

interim relief of staying further proceeding.

[3] The respondent filed Cril.(C) No. 381 of 2016 before the

Court of Ld. CJM, Imphal East under Section 142 of the Negotiable

Instruments Act, 1881 for offence punishable under Section 138 of NI Act. Later on, the complaint was transferred to the Court of Ld. CJM,

Imphal West and re-registered as Cril.(NI) Case No. 66 of 2018.

[4] Vide order dated 03.12.2024 passed by Ld. CJM, Imphal

West, Cril.(NI) Case No. 66 of 2018, the petitioners were convicted

under Section 138 of NI Act and the matter was fixed on 09.12.2024 for

sentence hearing. Since the petitioner did not appear before the Court

of Ld. CJM on the day fixed for sentence hearing, subsequently

proclamation was issued and vide order dated 25.03.2025, Ld. CJM,

Imphal West fixed the matter for further proceeding on 28.04.2025.

[5] In the present petition, the petitioners are praying for

quashing the complaint case filed by the respondent, judgment dated

03.12.2024 passed by Ld. CJM convicting the petitioners and also

order dated 25.03.2025 passed by the Ld. CJM, Imphal West for fixing

date on 28.04.2025 for further proceeding.

[6] Mr. M. Ibohal, learned counsel for the petitioners, submits

that the offence under Section 138 NI Act is not made out in the

complaint and Ld. CJM, Imphal West has failed to appreciate this.

[7] This Court has perused the materials on record and

considered the submissions made by the learned counsel for the

petitioners.

[8] It is cleared that in the complaint under NI Act, the

petitioners appeared before the Ld. CJM and contested the case. By

perusing material and evidence on record and vide order dated

03.12.2024, Ld. CJM convicted the petitioners under Section 138 of NI

Act and fixed for proceeding for sentence hearing. Without going to the merit of the case, this Court is not willing to exercise the inherent

jurisdiction for quashing the complaint as well as conviction order.

[9] At this stage, Mr. M. Ibohal, learned counsel for the

petitioners, submits that the petitioners may be permitted to withdraw

the present petition with liberty to approach the appropriate forum as

per rule.

[10] Recording the submissions made at the bar, the petition

along with misc. application is dismissed as withdrawn with liberty to

approach the appropriate forum, if so advised.

[11] It is made clear that this Court does not express any

opinion on the merit of the case.




                                                               JUDGE

         Kh. Joshua Maring



KH.           by KH. JOSHUA
JOSHUA        MARING
              Date: 2025.04.17
MARING        16:57:08 +05'30'
 

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter