Supreme Court of India

Shakti Travel & Tours vs State Of Bihar And Anr. on 28 April, 2000

Supreme Court of India
Shakti Travel & Tours vs State Of Bihar And Anr. on 28 April, 2000
Equivalent citations: 2000 (2) ALD Cri 788, 2000 (3) BLJR 2420, 2000 102 CompCas 409 SC, 2000 (3) CTC 164, JT 2000 (7) SC 563, (2002) 9 SCC 415
Author: G Pattanaik
Bench: G Pattanaik, U Banerjee


ORDER

G.B. Pattanaik, J.

1. Leave granted.

2. Accused who is the Appellant, assails the order of the High Court refusing to quash the complaint filed under Section 138 of the Negotiable Instruments Act. The only ground on which the learned Counsel for the Appellant prays for quashing of the complaint is that on the assertions made in paragraph 8 of the complaint, it must be held that notice has not been served and, therefore, an application under Section 138 could not have been maintained. Undoubtedly, the accused has a right to pay the money within 15 days from the date of the service of notice and only when it fails to pay, it is open for the complainant to file a case under Section 138 of the Negotiable Instruments Act. That being the position and in the complaint itself having not been mentioned that the notice has been served, on the assertions made in paragraph 8, the complaint itself is not maintainable. We accordingly quash the complaint.

3. The appeal is accordingly allowed.