Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 4, Cited by 1]

Allahabad High Court

M/S Brindawan Agro Industries Pvt. Ltd. vs State Of U.P. And 2 Others on 23 September, 2019

Author: Rajiv Joshi

Bench: Rajiv Joshi





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 72
 

 
Case :- APPLICATION U/S 482 No. - 34850 of 2019
 

 
Applicant :- M/S Brindawan Agro Industries Pvt. Ltd.
 
Opposite Party :- State Of U.P. And 2 Others
 
Counsel for Applicant :- Saurabh Kumar Tiwari
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Rajiv Joshi,J.
 

Heard learned counsel for the applicant and the learned A.G.A.

The instant application under Section 482 Cr.P.C. has been filed to direct the Additional Chief Judicial Magistrate, Court No.4, Agra to consider and decide the Complaint Case No. 373 of 2016 (M/s Brindawan Agro Industries Pvt. Ltd. Vs. M/s Sumit Enterprises and others), under Section 138 of N.I. Act, Police Station Hariparwat, District Agra, as expeditiously as possible preferably within the time stipulated.

The contention is that a complaint under Section 138 of the N.I. Act, lodged by the applicant is pending before the court concerned since 2016. Even though dates are being fixed at regular intervals, no tangible progress is made, which is virtually defeating the legislative mandate of Section 143(3) of the Act, which provides that the trial of such offences, shall be conducted as expeditiously as possible and an endeavour shall be made to conclude the trial within six months from the date of filing of the complaint.

The judgments of the Apex Court in the cases of Indian Bank Association and others v. Union of India and others, (2014) 5 SCC 590 and J.V. Baharuni and another v. State of Gujarat and another, 2014 SCC 494 (para-61) also affirm the said mandate.

The learned Magistrate shall ensure that the proceedings of the complaint case are taken to its logical conclusion as expeditiously as possible.

Adjournments, if any, shall be for very strong and compelling reasons, to be recorded in writing, else would attract a cost of not less than Rs.300/- per date.

The compliance be reported to this Court.

Subject to aforesaid, this application is disposed of.

Order Date :- 23.9.2019 T. Sinha