High Court Patna High Court - Orders

Niraj Kumar vs State Of Bihar &Amp; Anr on 27 October, 2010

Patna High Court – Orders
Niraj Kumar vs State Of Bihar &Amp; Anr on 27 October, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.33839 of 2010
                                     NIRAJ KUMAR
                                           Versus
                               STATE OF BIHAR & ANR
                                         -----------

2/ 27.10.2010 None appears for the petitioner. I have heard Shri

Dashrath Mehta, learned APP for the State.

The petition seeks quashing of order dated 25.8.2008

by which Shri Sanjay Kumar, Judicial Magistrate Ist Class,

Patna has summoned the petitioner for facing a trial under the

charge of committing an offence under section 138 of the

Negotiable Instruments Act (hereinafter referred to as the Act).

Cognizance of the above noted offence is provided for

by section 142 of the Act and it is provided by section 142(a) of

the Act that no court shall take cognizance of the offence

punishable under section 138 of the Act except upon a

complaint in writing made by the payee or as the case may be,

the holder in due course of the cheque. The further condition is

contained in section 142(b) of the Act which indicates that the

complaint may not be filed within one month of the date on

which cause of action arises under Clause – C of the proviso to

section 138 of the Act.

On the perusal of the provision of section 138 of the

Act, what appears is that the cheque has to be presented to the

bank for payment within a period of six months from the date it

is drawn and within the period of its validity, whichever is

earlier. It further appears that the payee or holder in due course
2

of the cheque has to make the demand for payment of money of

the cheque amount by giving a notice in writing to a drawer of

the cheque within thirty days of the receipt of the information

by him from the bank regarding the return of the cheque as

unpaid and, lastly, it the drawer of such cheque fails to make

payment of the said amount of money to the payee, or as the

case may be, the holder in due course of the cheque within

fifteen days of the said date. Thus, what appears is that if the

cheque bounces back on account of any reason and the amount

is not paid to the holder in due course, he is required to give a

notice in writing within thirty days of receipt of such

information regarding the reason of non-payment of the amount

and, thereafter, even if he does not get the amount paid to him,

then he shall have to wait for fifteen days further and then file a

complaint.

What appears from the statements made in the

complaint petition is that after having received the information

from the bank about the dishonour of the cheque, the

complainant orally informed the accused regarding non-

payment. This statement is made in paragraph 3 of the

complaint petition. It is further stated that the complainant sent a

registered notice to the accused on 29.4.2008 for paying up the

amount but he did not receive the payment and lastly, he filed

the complaint petition on 11.6.2008. The date on which the

complaint was filed, appears covered fully by the provision of
3

section 138 of the Act.

In that view of the matter, the order of cognizance

appears properly passed, as a result of which, this petition is

dismissed as of no merit.

Anil/                                  ( Dharnidhar Jha, J.)