Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mahendra Singh Choudhary S/O Chauthmal ... vs Govind Sahai Pareek S/O Late Shri Shiv ...
2024 Latest Caselaw 1071 Raj/2

Citation : 2024 Latest Caselaw 1071 Raj/2
Judgement Date : 12 February, 2024

Rajasthan High Court

Mahendra Singh Choudhary S/O Chauthmal ... vs Govind Sahai Pareek S/O Late Shri Shiv ... on 12 February, 2024

Author: Anil Kumar Upman

Bench: Anil Kumar Upman

[2024:RJ-JP:7326]

         HIGH COURT OF JUDICATURE FOR RAJASTHAN
                     BENCH AT JAIPUR

          S.B. Criminal Miscellaneous (Petition) No. 629/2024

Mahendra Singh Choudhary S/o Chauthmal Choudhary, R/o
House No. 27-B, Umapath, Ramnagar, Sodala, Jaipur
                                                                           ----Petitioner
                                       Versus
Govind Sahai Pareek S/o Late Shri Shiv Sahai Pareek, R/o S-62,
Ambabadi, Jaipur
                                                                         ----Respondent
For Petitioner(s)            :     Mr. Poonam Chand Sharma
For Respondent(s)            :     Mr. Mahendra Meena, PP



           HON'BLE MR. JUSTICE ANIL KUMAR UPMAN

                                    Judgment

12/02/2024

By way of this instant misc. petition under Section 482 CrPC,

the petitioner-complainant has challenged the order dated

11.01.2024 passed by learned Special Metropolitan Magistrate,

N.I. Act Cases No.7, Jaipur Metro-I in Criminal Case No.1426/2015

whereby the learned trial court has dismissed the application

under Section 311 Cr.P.C. filed by the petitioner-complaniant for

reopening his evidence which was closed by the learned trial court

vide order dated 04.08.2023.

Learned counsel for the petitioner-complainant submits that

as the petitioner-complainant was suffering from eye-flue and was

undergoing treatment, he could not appear before the trial court

and for this bonafide and genuine reason, he could not produce

his evidence. He further submits that the learned trial court vide

order dated 04.08.2023 closed evidence of the petitioner-

[2024:RJ-JP:7326] (2 of 3) [CRLMP-629/2024]

complainant. Thereafter, the petitioner moved an application

under Section 311 Cr.P.C. for reopening his evidence and to

provide him opportunity to lead his evidence. Vide order dated

11.01.2024, the learned trial court dismissed the application of

the petitioner and posted the matter for final hearing.

Learned counsel submits that the petitioner-complainant

could not attend the proceedings before the learned trial court

owing to bonafide reason of his illness and the same was not

intentional, but the learned trial court without considering this

aspect of the matter, closed the evidence of the petitioner-

complainant.

I have heard the submissions advanced by learned counsel

for the petitioner-complainant and perused the material available

on record.

The petitioner-complainant filed the complaint case under

Section 138 N.I. Act. in connection with dishonour of a cheque of

Rs.60,00,000/- before the learned trial court in the year 2015.

The aforesaid complaint case was posted for complainant evidence

on 19.12.2018 and thereafter, it was adjourned for so many dates

for the said purpose. However, the petitioner-complainant failed to

lead his evidence which resulted into closing of his evidence by

order dated 04.08.2023. The accused-respondent is facing the

proceedings arising out of this case since 2015 and thus, the

complainant cannot be allowed to linger on the case on such

grounds. Though, the plea of illness (eye-flue) taken by the

petitioner-complainant in support of his case, is not a strong

ground and helps the case of the petitioner but in the interest of

justice and in order to give a last and final opportunity to the

[2024:RJ-JP:7326] (3 of 3) [CRLMP-629/2024]

petitioner-complainant to lead his evidence, the orders dated

04.08.2023 and 11.01.2024 are quashed and set aside subject to

the cost of Rs.60,000/-, out of which Rs.30,000/- shall be

deposited with the District Legal Services Authority, Jaipur and

Rs.30,000/- shall be given to the accused-respondent. Upon the

cost of Rs.30,000/- being deposited with DLSA, Jaipur and the

cost of Rs.30,000/- being given to the accused-respondent before

the trial court, the trial court shall provide an opportunity to the

complainant for leading his evidence. It is made clear that only

one opportunity will be given to the petitioner-complainant to lead

his evidence.

Further, considering the fact that the aforesaid case is

pending since 2015, the learned trial court is directed to conclude

the trial expeditiously preferably within four months from today.

The misc. petition stands disposed of accordingly.

(ANIL KUMAR UPMAN),J

Sudhir Asopa/36

Powered by TCPDF (www.tcpdf.org)

 
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