Monday, 13, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Unknown vs State Of Uttarakhand And Another
2026 Latest Caselaw 1714 UK

Citation : 2026 Latest Caselaw 1714 UK
Judgement Date : 10 March, 2026

[Cites 7, Cited by 0]

Uttarakhand High Court

Unknown vs State Of Uttarakhand And Another on 10 March, 2026

                                                       2024:UHC:6580
HIGH COURT OF UTTARAKHAND AT NAINITAL
 Criminal Misc. Application U/s 482 No. 861 of 2024
                        10th March, 2026

Munnu Giri                                       ...........Applicant
                               Versus

State Of Uttarakhand and Another                .......Respondents

                                With

 Criminal Misc. Application U/s 482 No. 920 of 2024

Munnu Giri                                       ...........Applicant
                               Versus

State Of Uttarakhand and Another                .......Respondents

                                With

 Criminal Misc. Application U/s 482 No. 930 of 2024

Munnu Giri                                       ...........Applicant
                               Versus

State Of Uttarakhand and Another                .......Respondents
                                With

Criminal Misc. Application U/s 482 No. 1099 of 2024

Munnu Giri alias Mannu Giri                     ...........Applicant
                               Versus

State Of Uttarakhand and Another                 .......Respondents
----------------------------------------------------------------------
Presence:-
Mr. Prem Kaushal, along with Ashish Jemini, learned counsel for
the applicant.
Mr. Dinesh Chauhan, learned Brief Holder for the State.
Ms. Pushpa Joshi, learned Senior Counsel assisted by Ms.
Manisha      Thakur,   learned     counsel     for      respondent
no.2/complainant.
----------------------------------------------------------------------
Hon'ble Mr. Alok Mahra, J.

The present applications under Section 482

2024:UHC:6580 Cr.P.C., being C-482 No. 861 of 2024 and C-482 No.

1099 of 2024, have been filed seeking quashing of the

order dated 21.11.2023 passed by the learned 1st

Additional Civil Judge/Judicial Magistrate, Dehradun in

Complaint Case No. 7292 of 2023 and Complaint Case

No. 7291 of 2023, respectively, under Section 138 of the

Negotiable Instruments Act, 1881. Further, C-482 No.

920 of 2024 and C-482 No. 930 of 2024 have been filed

seeking quashing of the orders dated 25.11.2023 and

29.11.2023, respectively, passed by the learned 1st

Additional Civil Judge/Judicial Magistrate, Dehradun in

Complaint Case No. 7355 of 2023 and Complaint Case

No. 7409 of 2023, under Section 138 of the Negotiable

Instruments Act, 1881, along with the entire criminal

proceedings of the aforesaid cases.

2. Since a common question of law and fact is

involved in all the four applications, relating to

dishonour of cheques arising out of the same

transaction between the same parties, the matters are

being decided together by this common judgment.

However, for the sake of brevity, the facts of C-482 No.

861 of 2024 are being taken into consideration.

3. Briefly stated, the facts of the case are that the

2024:UHC:6580 applicant no.1 and respondent no.2 were both serving in

the Border Security Force (BSF) and are stated to be

close friends. It is alleged that the applicant had taken a

friendly loan of ₹24,50,000/- from respondent no.2 with

the assurance that the same would be returned along

with profit amounting to ₹36,00,000/-. In order to

secure the said amount, the applicant allegedly issued

four cheques of ₹9,00,000/- each, totalling ₹36,00,000/,

in favour of respondent no.2.

4. It is further alleged that when the applicant

failed to repay the said amount, respondent no.2

presented the cheques before the concerned bank for

encashment; however, the same were dishonoured with

the remark "Exceeds Arrangement." Thereafter,

respondent no.2 issued legal notices under Section 138

of the Negotiable Instruments Act and subsequently

instituted complaint cases before the court concerned.

The learned Magistrate, after considering the complaint

and the affidavit filed under Section 200 Cr.P.C., took

cognizance vide order dated 21.11.2023 and issued

summons to the applicants.

5. Learned counsel for the applicants would

submit that the amount was received by the applicant

2024:UHC:6580 from respondent no.2 for the purpose of investment in a

land purchase transaction and that the cheques in

question were issued merely as security cheques. It is

further submitted that the applicant has already repaid

the entire amount along with profit to respondent no.2

and the dispute had already been settled between the

parties. However, despite such settlement, respondent

no.2 has misused the cheques and filed the present false

complaints.

6. It is further contended that the learned

Magistrate has taken cognizance on the basis of the

affidavit filed under Section 200 Cr.P.C., but while

issuing the summoning order the court below has failed

to comply with the mandatory provisions of Section 202

Cr.P.C. It is submitted that since the applicants are

residents of Haridwar, which is beyond the territorial

jurisdiction of the court at Dehradun, the learned

Magistrate ought to have conducted an inquiry or

directed investigation under Section 202 Cr.P.C. prior to

issuance of process.

7. Per contra, learned senior counsel appearing

for respondent no.2/complainant has vehemently

opposed the submissions advanced on behalf of the

2024:UHC:6580 applicants and submitted that respondent no.2 duly

issued statutory notices with respect to all the four

cheques, which were properly served upon the

applicants. It is submitted that the plea of non-service of

legal notice is incorrect. It is further submitted that

Section 142(2)(b) of the Negotiable Instruments Act

provides that the jurisdiction in respect of offences

under Section 138 N.I. Act lies with the court within

whose jurisdiction the branch of the bank where the

payee or holder in due course maintains the account is

situated, and therefore the court at Dehradun has

proper jurisdiction to entertain the complaint.

8. In rejoinder, learned counsel for the applicants

submits that the Hon'ble Supreme Court in Suo Motu

Writ Petition (Criminal) No. 2 of 2020 has reiterated that

where the accused resides outside the territorial

jurisdiction of the Magistrate concerned, holding of an

inquiry under Section 202 Cr.P.C. prior to issuance of

summons is mandatory, and the same cannot be

dispensed with.

9. Heard learned counsel for the parties and

perused the material available on record.

10. It is not in dispute between the parties that

2024:UHC:6580 before issuance of summons to the applicants, who are

residing outside the territorial jurisdiction of the court

concerned, the procedure contemplated under Section

202 Cr.P.C. has not been followed by the learned

Magistrate. For better appreciation, Section 202 Cr.P.C.

is reproduced hereinbelow:

"202. Postponement of issue of process (1) Any Magistrate, on receipt of a complaint of an offence of which he is authorised to take cognizance or which has been made over to him under section 192, may, if he thinks fit and shall in a case where the accused is residing at a place beyond the area in which he exercises his jurisdiction, postpone the issue of process against the accused, and either inquire into the case himself or direct an investigation to be made by a police officer or by such other person as he thinks fit, for the purpose of deciding whether or not there is sufficient ground for proceeding:

Provided that no such direction for investigation shall be made--

(a) where it appears to the Magistrate that the offence complained of is triable exclusively by the Court of Sessions; or

(b) where the complaint has not been made by a Court, unless the complainant and the witnesses present (if any) have been examined on oath under section 200."

11. A plain reading of Section 202 Cr.P.C. makes it

evident that where the accused resides at a place

2024:UHC:6580 beyond the territorial jurisdiction of the Magistrate, the

Magistrate shall postpone issuance of process and

conduct an inquiry himself or direct an investigation for

the purpose of deciding whether sufficient grounds exist

for proceeding against the accused.

12. In the present case, the record reveals that the

learned Magistrate has proceeded to issue summons

against the applicants without conducting the

mandatory inquiry under Section 202 Cr.P.C., despite

the admitted fact that the applicants are residing

outside the territorial jurisdiction of the court

concerned.

13. In view of the above, this Court is of the

considered opinion that the summoning orders passed

by the learned Magistrate suffer from procedural

illegality, as the mandatory requirement of Section 202

Cr.P.C. has not been complied with.

14. Consequently, the impugned summoning

orders passed in the aforesaid complaint cases are

hereby set aside, and the matters are remanded back to

the Trial Court to proceed afresh from the stage of

inquiry as contemplated under Section 202 Cr.P.C.

15. Considering the fact that the complaint cases

2024:UHC:6580 were instituted in the year 2023, and in view of the

mandate of Section 143 of the Negotiable Instruments

Act, which requires that complaints under Section 138

N.I. Act be decided expeditiously, the Trial Court is

directed to conduct the inquiry under Section 202

Cr.P.C. at the earliest and preferably within a period of

six weeks from the date of communication of this order,

and thereafter proceed with the complaint cases in

accordance with law without granting unnecessary

adjournments to either of the parties.

16. In view of the aforesaid observations, all the

applications under Section 482 Cr.P.C. stand disposed

of accordingly.

17. Pending applications, if any, also stand

disposed of.

(ALOK MAHRA,J.) 10.03.2026 Mamta

MAM

TA 244f3e584af1449e430ef900 bf09a6d67ebbd642671329b, postalCode=263001, st=Uttarakhand, serialNumber=5de1751a4f1

RANI d9cabfd54852c9e68911ca8b 66dd26690a191648ab5d8dd 004ef0, cn=MAMTA RANI Date: 2026.03.13 16:32:36 +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 : Media

 
 
Latestlaws Newsletter