2001 INSC 0180 SUPREME COURT OF INDIA Ajay Mehra Vs. Durgesh Babu Crl.A.No.201 of 2001 (G. B. Pattanaik and U. C. Banerjee JJ.) 16.02.2001 ORDER The Text below is only a summarized version of the order pronounced On basis of complaint alleging commission of offence under Section 406 and 420 Magistrate took cognizance and issued processes. On reconsideration of matter Magistrate concluded that there was no infirmity in issuing process for offence under Section 406. On appeal Supreme Court held that there was no error in taking cognizance of offence but it was open for appellant while framing charges to argue whether materials permit framing of charge in the case in hand. 1 SpotLaw