1999 INSC 0155 SUPREME COURT OF INDIA Shitalben Maheshbhai Verma Vs. Seema Trading Corporation (G.B.Pattanaik and U.C.Banerjee JJ.) 22.02.1999 ORDER The Text below is only a summarized version of the order pronounced Held that the complaint u s 138 was not premature as was filed after the statutory period of 15 days from the receipt of the notice as stated in the Act.