Andhra High Court High Court

Y. Venkateswara Rao vs Mahee Handlooms (P.) Ltd. And Ors. on 21 July, 1992

Andhra High Court
Y. Venkateswara Rao vs Mahee Handlooms (P.) Ltd. And Ors. on 21 July, 1992
Author: I P Rao
Bench: I P Rao


JUDGMENT

Iyyapu Panduranga Rao, J.

1. Heard learned counsel for the petitioner and the public prosecutor.

2. This petition is directed under Section 482, Criminal Procedure Code, to call for the records, relating to C.C. No. 184 of 1991 on the file of the VI Metropolitan Magistrate, Hyderabad, and to quash the same and direct the learned Magistrate to proceed further as contemplated under Chapter XV of the Code of Criminal Procedure (in brief “the Code”).

3. The petitioner filed a criminal case under Section 200, Criminal Procedure Code, against respondents Nos. 1 and 2 under Sections 138 and 141 of the Negotiable Instruments Act, 1881. The said complaint was filed under date February 19, 1991. On the same day the learned Magistrate referred the case under Section 156(3) of the Code to the police for further enquiry ; on February 20, 1991, on the basis of the said complaint a crime was registered in Cr. No. 40 of 1991 on the file of P. S. Amberpet ; they further enquired into the matter and laid a charge-sheet against respondents Nos. 1 and 2 which was taken cognizance of by the learned Magistrate and while he was proceeding further, alleging that taking cognizance of the case by the Magistrate on a police report is not warranted as per the provisions of Section 142 of the Negotiable Instruments Act, the revision petitioner-complainant filed the present criminal petition.

4. Section 142 of the Negotiable Instruments Act, in so far as it is relevant, reads as follows :

“142. Cognizance of offences.-Notwithstanding anything contained in the Code of Criminal Procedure, 1973 (2 of 1974), (a) no court shall take cognizance of any offence punishable under Section 138 except upon a complaint, in writing, made by the payee, or, as the case may be, the holder in due course of the cheque :”

5. As evidenced by Section 142(a) of the Negotiable Instruments Act no court shall take cognizance of any offence punishable under Section 138 except upon a complaint in writing made by the payee or, as the case may be, the holder in due course of the cheque; In the present case, the case was taken cognizance of on a police complaint and, consequently, as rightly submitted by learned counsel for the petitioner, the complaint is not taken on file properly. In view of the provisions of Section 142(a) of the Negotiable Instruments Act, the proceedings in C. C. No. 184 of 1991 on the file of the VI Metropolitan Magistrate are quashed on and from referring the case by the learned Magistrate under Section 156(5) of the Code and thereafter. The learned Magistrate shall proceed further with the case in accordance with the provisions of Chapter XV of the Code and dispose of the same in accordance with law.