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 18, Cited by 54]

Delhi High Court

Rajat Pharmachem Limited And Others vs State Trading Corporation Of India ... on 24 July, 2009

Author: Rajiv Shakdher

Bench: Rajiv Shakdher

+*             THE HIGH COURT OF DELHI AT NEW DELHI

                        Judgment reserved on : 08.07.2009
%                       Judgment delivered on : 24.07.2009

+              Crl.M.C.No. 1951/2009 & Crl.M.A.Nos. 7276-77/2009

Rajat Pharmachem Ltd & Ors.                        ..... Petitioners

                                  versus

State Trading Corporation of India Ltd             ..... Respondent

Advocates who appeared in this case:

For the Petitioners      :     Mr. Sandeep Sethi, Sr Advocate with Mr Harpreet
                               Singh, Mr Rajesh Gupta & Mr Sumit R Sharma
For the Respondent       :     Mr.Ramesh Gupta, Sr. Advocate with Mr Neeraj
                               Chaudhri, Mr Sumit Arora & Ms Meera Kaura Patel

CORAM :-
HON'BLE MR JUSTICE RAJIV SHAKDHER

1.     Whether the Reporters of local papers may
       be allowed to see the judgment ?        Yes
2.     To be referred to Reporters or not ?    Yes
3.     Whether the judgment should be reported
       in the Digest ?                         Yes

RAJIV SHAKDHER, J

1.     This is a petition under Article 227 of the Constitution of India

read with Section 482 of the Code of Criminal Procedure, 1973

(hereinafter referred to as the „Cr.P.C.‟) for quashing complaint no.

1177/3 and all proceedings emanating therefrom.

2.     The Petitioners are aggrieved by virtue of the fact that vide

order dated 06.05.2009, the learned Magistrate has issued summons

to them. Before me, the Petitioners have assailed the summoning
Crl.M.C.No. 1951-2009                                          Page 1 of 28
 order on four counts. First, on the ground that the institution of

complaint is beyond the period of limitation prescribed under the

Negotiable Instruments Act, 1981 (hereinafter referred to as the „N.I.

Act‟). Second, on the ground that the cheques which are the subject

matter of the complaint instituted in the Court below, were given as a

security for realisation of payments by Respondent from foreign

buyers.     The contention being that there was no debt which the

Petitioners were required to discharge, as there was no consideration

flowing from the Respondent to the Petitioners. The third ground of

challenge being that the reason given in the return memo dated

18.02.2009, issued by the Petitioners‟ bank, being „account frozen‟, it

would not amount to a dishonour of the cheques in issue, in terms of

Section 138 of the N.I. Act. The last ground of challenge, is that the

Court below did not have the requisite territorial jurisdiction to

entertain the complaint.

3.     In order to dispose of this petition, it may be necessary to

briefly set out the facts as contained in the complaint:-

3.1    The Respondent/Complainant which is a company registered

under the Companies Act, 1956 and a Government undertaking,

having its Head Office at New Delhi, entered into an agreement with

the Petitioner No.1 for export of pharmaceutical products. For this

Crl.M.C.No. 1951-2009                                       Page 2 of 28
 purpose, contractual negotiations were held and proposals were

received by the Respondent from Petitioner No.1 at its Head Office

at New Delhi. The said proposals finally fructified into a formal

agreement dated 04.11.2004 (in short "the agreement").            This

agreement admittedly was signed and sealed in Mumbai.

3.2. In terms of the said agreement, certain obligations were

undertaken by both the Petitioner No.1 and the Respondent.

3.3    Broadly, a perusal of the agreement would show that it

contains recitals to the effect that, Petitioner No.1 has had regular

dealings with one Loben Trading Company Pte. Ltd. having its

registered office at Singapore for export of pharmaceutical

formulations. The Petitioner No.1, in order to avail the advantage of

Respondent‟s international image and to facilitate a large volume of

business, had opted to associate with the Respondent. The recitals in

the said agreement go on to state that Respondent had agreed to

extend its co-operation to Petitioner No.1 to promote export of

pharmaceutical products. The recitals also state that Respondent has

offered and Petitioner No. 1 has accepted to manufacture, supply and

ship goods to the foreign buyer (described in the agreement as

„Loben Trading Company Pte. Ltd.‟) on terms and conditions set out

in the export orders.

Crl.M.C.No. 1951-2009                                     Page 3 of 28
 3.4    As per the Respondent/Complainant, the way the agreement is

structured, the formalities for procuring the goods, packing,

movement, shipment, documentation and realisation of export

proceeds was to be monitored by the Petitioner No.1. Petitioner no.1

was responsible for successful execution of export agreement and

realisation of proceeds.      The agreement envisaged that the

Respondent, through its bankers, will present to the foreign buyer, a

bill of exchange for „usance period‟ (90 days D.A.). Simultaneously,

on a back to back basis, Respondent would accept a bill of exchange

drawn upon it upto „180 days D.A.‟. Thus, under the agreement what

was envisaged was a back to back arrangement whereby, bills of

exchange drawn upon the foreign buyer would have a due date upto a

period of 90 days, which would fall on a date prior to the due date on

the bills of exchange accepted by the Respondent.

3.5    The agreement provided that the Respondent‟s service charges

equivalent to 2% of CIF value of the exports, were to be deducted

alongwith all other „incidentals‟ from export proceeds realised and,

the remaining amount was to be utilized for payment of bills of

exchange accepted by the Respondent. In the event of there being

any surplus amount, the same was to be paid to Petitioner No.1 or

their nominated banker.


Crl.M.C.No. 1951-2009                                      Page 4 of 28
 3.6    The clause in the agreement on which the Respondent has laid

particular stress on in the complaint is Clause 4(ii) of the agreement

which provides that Petitioner No.1 would furnish post-dated

cheques equivalent to the value of the bills of exchange accepted by

the Respondent.         These cheques were to be retained by the

Respondent and were to be returned to Petitioner No.1 only after

realisation of the export proceeds. The clause, however, makes it

clear that the cheques would be encashed in the event of non-receipt

of export proceeds on the due date.

3.7    It appears that there was no difficulty in so far as the said

arrangement was concerned till April, 2008.           On or around

21.04.2008, the foreign buyers started committing defaults which

resulted in the outstandings reaching USD 142 million, which is,

equivalent to approximately Rs 578 crores. The Respondent in the

complaint, has also alleged that contrary to the understanding with

Petitioner No.1, the bills of exchange and the invoices which the

Respondent had accepted had been discounted by Petitioner No.1

with their bankers. Consequently, Petitioner No.1 has received huge

amounts from its bankers.

3.8    To continue with the narration, in view of the circumstances

that payments were not forthcoming from the foreign buyers,

Crl.M.C.No. 1951-2009                                      Page 5 of 28
 Respondent proceeded to encash all 221 cheques issued in its favour,

amounting in all to Rs 1,28,32,23,576/- (Rupees One hundred twenty

eight crores thirty two lacs twenty three thousand five hundred

seventy six).      These cheques were presented for encashment on

17.02.2009, by the Respondent with their local bank, which is, State

Bank of India, Ballard Estate Branch, Mumbai. To the Respondent‟s

surprise, they received information from their afore-mentioned

banker, on 19.02.2009 that the cheques had been dishonoured. The

said communication of their banker was accompanied by a return

memo dated 18.02.2009 issued by Punjab National Bank, Bharat

House, 1st Floor, Mumbai Samachar Marg, Fort, Mumbai, alongwith

the cheques in issue. The return memo dated 18.02.2009 contained

the remark „account frozen‟.

3.9. Left with no alternative, a legal notice dated 17.03.2009 was

issued by the Respondent though its Advocates, through registered

post. The copies of speed post receipts filed with the complaint seem

to suggest that it was issued from Mumbai. The counsel for the

Respondent has accepted this fact.

3.10. Petitioners, through their Advocates, responded to the afore-

mentioned legal notice vide communication dated 25.03.2009. Apart

from the fact that, the Petitioners/Accused denied their liability on

Crl.M.C.No. 1951-2009                                     Page 6 of 28
 various grounds including the ground that the 221 cheques were

issued as security towards quality assurance of products and claims

thereof, if any; they also demanded in the form of a counter claim a

sum of Rs 570,25,25,934/- (Rupees Five hundred seventy crores

twenty five lakhs twenty five thousand nine hundred thirty four).

Consequently, the Respondent felt constrained to institute a criminal

complaint under Section 138 read with Section 142 of the N.I. Act.

To be noted that even though the allegation in the instant case is with

regard to dishonour of 221 cheques, the instant complaint is confined

to two (2) cheques bearing No. 923292, dated 10.01.2009 in the sum

of Rs 61,76,700/- and cheque bearing No. 923293, dated 10.01.2009

in the sum of Rs 61,81,300. Both cheques were drawn on Punjab

National Bank, Mid Corporate Branch, Brady House, Fort, Mumbai

(PNB).      Based on the material on record and pre-summoning

affidavit dated 04.05.2009 of one Mr V.Pal Kishtafar, the learned

Metropolitan Magistrate, issued summons to the Petitioners on

06.05.2009.

3.11 The Petitioners have impugned the said summons by way of

the present petition.

4.     Mr Sandeep Sethi, learned Senior Advocate appearing for the

Petitioners has assailed the summoning orders, as indicated

Crl.M.C.No. 1951-2009                                       Page 7 of 28
 hereinabove, on three grounds. The first being, that the petition had

been filed beyond the period of limitation prescribed under the N.I.

Act. For this purpose, he brought to my notice, the relevant dates

which are contained in Paragraph 7(H) of the present petition. For

the purpose of convenience, the same are extracted hereinbelow:-

       (i)    Date of cheque(s):                        10.01.2009;

       (ii)   Date of memorandum of dishonour           18.02.2009;

       (iii) Date of bank debit advice:                 19.02.2009;

       (iv) Date of issuance of statutory notice:       17.03.2009;

       (v)    Date of receipt of notice:                18.03.2009;

       (vi) 15 days expired on:                         02.04.2009;

       (vii) limitation of complaint expired on:        02.05.2009;

              (according to the Petitioners)       (Working Saturday)

       (viii) complaint filed on:                       04.05.2009

              (Monday)"

4.1    Based on the dates indicated above, he submitted that in terms

of Section 142(b), the complaint had to be filed by the Respondent

within 'one month' of the date on which the cause of action arose as

per clause (c) of the Proviso to Section 138 of the N.I. Act. He,

therefore, submitted that pursuant to the demand for payment of

money, made vide notice dated 17.03.2009 which was received by

Crl.M.C.No. 1951-2009                                        Page 8 of 28
 the Petitioner No. 1 on 18.03.2009; the 15 (fifteen) day period

prescribed under Section 138 clause (c) of the proviso to the N.I. Act,

within which, the demanded amount had to be paid; expired on

02.04.2009.        Consequently, the limitation for instituting the

complaint, prescribed under Section 142(b) of the N.I. Act expired

on 02.05.2009; which undisputedly fell on working Saturday.

Therefore, the institution of the complaint by Respondent on

04.05.2009 was beyond limitation.

4.2    On the second aspect, he submits that the cheques in issue

which are the subject matter of the complaint, had been issued as a

security and not towards discharge in whole or in part of any „debt‟

or „other liability‟. To buttress his submission, he relied upon a

judgment of the Supreme Court in the case of M S Narayana Menon

alias Mami vs State of Kerala and Anr (2006) SC 3366 as also the

judgment of this Court in the case of Collage Culture vs Apparel

Export Promotion Council: Crl.M.No. 3011/2004 decided on

11.10.2007.

4.3    The third prong of the Petitioners‟ attack vis-à-vis the

impugned order is that, the Court concerned had no territorial

jurisdiction to entertain the complaint.       The learned counsel

submitted that undeniably, the agreement was entered into between

Crl.M.C.No. 1951-2009                                       Page 9 of 28
 the Petitioner no.1 and the Respondent, in Mumbai; the cheques in

issue were drawn on a bank having its branch in Mumbai; the

cheques were presented by the Respondent to their banker for

encashment in Mumbai; the communication of the alleged dishonour

of cheques was received by the Respondent through its banker, in

Mumbai; the legal notice was issued by the Respondent‟s Advocate

from Mumbai, which was posted to the Petitioners‟ address at

Mumbai, where it was duly received; and lastly, the reply to the said

notice was issued by the Petitioners‟ Advocate from Mumbai. He,

thus, submitted that the offence, if any, was not committed within the

territorial jurisdiction of the Courts in Delhi.   In support of his

submission, he placed reliance on the judgment of the Supreme Court

in the case of Harman Electronics Private Limited and Anr vs

National Panasonic India Private Limited: (2009) 1 SCC 720. The

learned counsel also took me through the assertions made by the

Respondent in respect of jurisdiction in Para 18 of the complaint.

5      As against this, Mr Ramesh Gupta, learned Senior Advocate

submitted as follows:-

5.1    On the issue of limitation, while the learned counsel did not

dispute the dates, he submitted that the 30 day period prescribed for

instituting the complaint would necessarily have to exclude the date

Crl.M.C.No. 1951-2009                                      Page 10 of 28
 on which the cause of action arose after the completion of the 15 day

period stipulated in the legal notice for making the payment by the

Petitioners. In other words, according to the learned counsel, since

the 15 day period expired on 02.04.2009, limitation would

commence from 04.04.2009, and the one month period prescribed

under Section 142(b) of the N.I. Act for instituting a complaint

would expire on 04.05.2009. Therefore, the complaint which was

filed in the Court below, on 04.05.2009, which was a Monday, was

within time. To buttress his submission, he relied upon the judgment

of the Supreme Court in the case of Jindal Steel and Power Limited

and Anr vs Ashoka Alloy Steel Limited and Anothers: 2006 (9)

SCC 340.

5.2     As regards the second contention of the Petitioners that the

cheques were in the nature of a security and were not issued towards

discharge in whole or in part of any debt or liability, he relied upon

the provisions of the agreement and averments in the plaint to

demonstrate to the contrary.

5.3    On the issue of jurisdiction, Mr Ramesh Gupta relied upon the

assertions made in the complaint in particular Paragraphs 2 and 18

thereof, to demonstrate that not only several meetings were held in

the Respondent‟s Head Office at New Delhi but also the proposal for

Crl.M.C.No. 1951-2009                                      Page 11 of 28
 the business transaction formulated by the Petitioner, was received

and approved by the Respondent‟s head office at Delhi. In this

regard, he placed reliance on the judgment of the Supreme Court in K

Bhaskaran vs Sankaran Vaidhyan Balan and Anr : (1999) 7 SCC

510 and Shamshad Begum (Smt) vs B Mohammed: (2008) 13

SCC77.

6.     I have heard the learned counsel for the parties. On the issue of

limitation, I am of the opinion that complaint is filed within the

period of limitation prescribed under Section 142(b) of the N.I. Act.

But let me first extract the relevant provisions of the N.I. Act.

       "138. Dishonour of cheque for insufficiency, etc., of
       funds in the account.- Where any cheque drawn by a
       person on an account maintained by him with a banker for
       payment of any amount of money to another person from
       out of that account for the discharge, in whole or in part,
       of any debt or other liability, is returned by the bank
       unpaid, either because of the amount of money standing to
       the credit of that account is insufficient to honour the
       cheque or that it exceeds the amount arranged to be paid
       from that account by an agreement made with that bank,
       such person shall be deemed to have committed an offence
       and shall, without prejudice to any other provisions of this
       Act, be punished with imprisonment for [a term which may
       be extended to two years], or with fine which may extend
       to twice the amount of the cheque, or with both:
             Provided that nothing contained in this section shall
       apply unless-
     (a) xxxxxx                       xxxxxxxx
     (b) xxxxxx                       xxxxxxxx
     (c) the drawer of such cheque fails to make the payment of the
         said amount of money to the payee or, as the case may be,
Crl.M.C.No. 1951-2009                                         Page 12 of 28
        to the holder in due course of the cheque, within fifteen
       days of the receipt of the said notice.
       Explanation.- For the purposes of this section, "debt or
       other liability" means a legally enforceable debt or other
       liability.]"
       "[142. Cognizance of offences.- Notwithstanding
       anything contained in the Code of Criminal Procedure,
       1973 (2 of 1974)-
              (a) xxxxxxx               xxxxxxx
              (b)such complaint is made within one month of the
                  date on which the cause-of-action arises under
                  clause (c) of the proviso to section 138:
                     [Provided that the cognizance of a complaint
                  may be taken by the Court after the prescribed
                  period, if the complainant satisfies the Court that
                  he had sufficient cause for not making a
                  complaint within such period.]"
6.1    Applying the aforesaid provisions to the facts of the present

case, the following emerges:-

6.2    The undisputed position is that the statutory notice under

Section 138 of the N.I. Act was issued by the Petitioner No. 1 on

17.03.2009. The Petitioner No. 1 has stated that the notice was

received by the Respondent on 18.03.2009. The Petitioner No. 1 has

rightly contended that the 15 day window period as prescribed under

proviso (c) of Section 138 of the N.I. Act, in respect of, the

demanded amount ended on 02.04.2009. Consequently, the cause of

action would arise in favour of the Respondent only on 03.04.2009.

In terms of Section 12 of the Limitation Act, 1963 (in short the

„Limitation Act‟), this date will have to be excluded for the purposes
Crl.M.C.No. 1951-2009                                         Page 13 of 28
 of calculating the period of limitation for institution of the complaint

by the Respondent. Therefore, if the limitation commences from

04.04.2009, the institution of the complaint by the Respondent on

04.05.2009 is within the period of limitation. Admittedly 03.05.2009

was a Sunday, which as per Section 4 of the Limitation Act, is to be

excluded. This according to me, is no longer res integra in view of

the judgment of the Supreme Court in the case of Saketh India Ltd

& Ors vs India Securities Ltd (1993) 3 SCC 1. This judgment was

followed by the Supreme Court in a later judgment, i.e., Jindal Steel

(supra).    The facts in Jindal Steel (supra) were briefly as follows:

on dishonour of the cheque, the complainant issued a notice to the

accused under Section 138 of the N.I. Act, on 04.01.1997. The said

notice was served on 10.01.1997 giving the accused 15 days time for

making the payment. The 15 day period expired on 25.01.1997. The

Supreme Court in these facts held as follows:-

           "Cause of action to file the complaint accrued on
           26.1.1997, which day has to be excluded in computing
           the period of limitation, as required under Section 12(1)
           of the Limitation Act, 1963. Therefore, the limitation
           would be counted from 27.1.1997 and the complaint was
           filed on 26.2.1997, within a period of one month from
           that date, as such, the same was filed well within time.
           We find that the point is concluded by a judgment of this
           Court in Saket India Ltd. Vs India Securities Ltd in
           which case taking into consideration the provisions of
           Section 12(1) of the Limitation Act, it was laid down that
           the day on which cause of action had accrued has to be
           excluded for reckoning the period of limitation for filing
Crl.M.C.No. 1951-2009                                        Page 14 of 28
            a complaint under Section 138 of the Act. In the present
           case, after excluding the day when cause of action
           accrued, the complaint was filed well within time; as
           such the High Court was not justified in holding that
           there was two days‟ delay in filing the complaint. For
           the foregoing reasons, we are of the view that the High
           Court was not justified in quashing prosecution of the
           respondent."
6.3    Mr Sandeep Sethi has laid great stress on the judgment of the

Supreme Court in the case of Prem Chand Vijay Kumar vs Yashpal

Singh and Another: (2005) 4 SCC 417 to buttress his submission

that the complaint is barred by limitation. In my view, a close

scrutiny of the ratio of the case would show that the Court was called

upon to decide as to when the cause of action arises and not, as in

Jindal Steel (Supra), as to whether the day on which the cause of

action arises, is to be included in calculating the period of limitation

of 30 days as prescribed under Section 142(b) of the N.I.Act. It is

well settled that a judgment is binding precedent for what it decides

and not what logically follows from it. See Bhavnagar University vs

Palitana Sugar Mill (P) Ltd.: (2003) 2 SCC 111. The following

observations being relevant are extracted hereinbelow:-

             "59. A decision, as is well known, is an authority for
           which it is decided and not what can logically be
           deduced therefrom. It is also well settled that a little
           difference in facts or additional facts may make a lot of
           difference in the precedential value of a decision. [See
           Ram Rakhi v. Union of India, Delhi Admn. (NCT of
           Delhi) v. Manohar Lal, Haryana Financial Corpn. vs

Crl.M.C.No. 1951-2009                                       Page 15 of 28
            Jagdamba Oil Mills and Nalini Mahajan (Dr) v. Director
           of Income Tax (Investigation)]"
7.     On the aspect of the cheques being issued by the Petitioner by

way of security and not towards discharge of an obligation to pay a

debt in whole or in part, I am of the view that this issue can only be

determined, at least in the present case, after a trial. The Petitioner‟s

stand that no consideration flowed from the Respondent and hence

there was no debt or other liability to be discharged is a matter in

respect of which the learned Magistrate can arrive at a conclusion

only after the evidence is led in the matter. Prima facie, it appears to

me that there was a consideration. The jural concept of consideration

as is well accepted can take either a monetary form or be even in the

form of a benefit or detriment. See K.S. Bakshi & Anr. vs State &

Anr. 146 (2008) DLT 125.          The following observations being

relevant are extracted hereinbelow:-

        "32. Thus where a cheque forms part of a consideration
        under a contract it is paid towards a liability.
        33. Section 2(d) of the Indian Contract Act, 1972 defines
        consideration as under:-
              "when at the desire of the promisor, the promise
              or any other person has done or abstained from
              doing, or does or abstains from doing, or
              promises to do or abstain from doing, something,
              such act or abstinence or promise is called a
              consideration for the promise."
        34. Jural concept of consideration is as :-


Crl.M.C.No. 1951-2009                                        Page 16 of 28
                     "A valuable consideration in the sense of
              the law, may consist either in some right,
              interest, profit or benefit accruing to one party,
              or some forbearance, detriment, loss or
              responsibility given, suffered, or undertaken by
              the other."
        35. The jural concept of the consideration requires that
        something of value must be given, and that this can either
        be a benefit to the promisor or some detriment to the
        promisee. In the decisions reported as Chidambara iyer v
        renga iyer AIR 1966 SC 193 and Sonia Bhatia v State of
        U.P. AIR 1981 SC 1271, the Supreme Court compared the
        jural concept of the consideration and Section 2(d) of the
        Contract Act and held the two as being practically the
        same. It was held that the word „valuable‟ in civil law
        could be negative or positive.
        36. Thus, "consideration" is a very wide term and is not
        restricted to monetary benefit. Consideration does not
        necessarily means money in return of money or money in
        lieu of goods or service. Any benefit or detriment of some
        value can be a consideration."
7.1    In any event, the terms of the agreement, do seem to suggest, in

particular, clause 2 and clause 4(ii), that the Petitioners were

responsible not only for exclusive execution of the export agreement,

but would also be responsible for the receipts, in the event of, non-

receipt of export proceeds on the due date. It is for this reason that

the Petitioners were required to draw bills of exchange up to 180

days D.A. (usance period) on the Respondent which the Respondent

was required to accept on a back-to-back basis upon receipt of the

foreign buyers pre-acceptance of the Respondent‟s bills of exchange

up to 90 days D.A. The purpose being that the due date for the bills

of exchange accepted by the foreign buyers would fall before the due
Crl.M.C.No. 1951-2009                                         Page 17 of 28
 date in respect of bills of exchange accepted by the Respondent.

Therefore, in case of non-receipt of the export proceed on the due

date, the debt would become due. As observed by me hereinabove,

in any event, this is an aspect which requires evidence being led by

parties at the trial.

8.     The reliance by the learned counsel for the Petitioners on the

judgment of the Supreme Court in the case of M.S. Narayana

(supra) is in my view not apt. The facts in brief in that case were:

The second Respondent/Complainant was carrying on the business of

broker. The accused/appellant entered into transactions in respect of

shares through the second Respondent/Complainant in his capacity as

a share broker.         In that context, the cheques issued by the

appellant/accused were presented for encashment by the second

Respondent/Complainant, which were returned back with the remark

"account closed".       The matter went to trial.   At the trial, the

complainant examined witnesses in support of his case. Importantly,

the complainant did not produce his original books of accounts to

prove transactions he had had with the accused/complainant. On the

other hand, the appellant/accused disputed that he owed any debt to

the complainant. The appellant/accused in evidence raised doubts

about the transactions in issue, by raising the defence that the

complainant had not given him the copies of the contract notes
Crl.M.C.No. 1951-2009                                     Page 18 of 28
 pertaining to the transaction by which he is said to have purchased

and sold shares on behalf of the accused. The matter travelled up to

the Supreme Court. The issue before the Supreme Court was as to

the scope of the provisions of Section 118(a) and Section 139 of the

N.I. Act.       The Supreme Court came to the conclusion that

presumption which the law permits to be drawn both under Section

118(a) and Section 139 of the N.I. Act are rebuttable in nature. In

order to rebut such a presumption, all that was needed to be done by

the accused, was to raise a probable defence. The Court went on to

say that, in view of the presumption which arises in law, all that the

accused is required to do is to discharge the initial onus of proof.

The accused is not necessarily required to disprove the prosecution‟s

case. What is important is that, the Supreme Court said, whether in

given facts and circumstances of the case, the initial burden has been

discharged by an accused would be a question of fact and hence, is a

matter relating to appreciation of evidence. (See observation at page

51 para 36). Therefore, in my view, the observations made at page

56 in paragraph 52 of the judgment, have to be read in the context of

what the Supreme Court has said in the earlier part of its judgment.

It is in these facts that after a full fledged trial, the Supreme Court

came to a conclusion that the cheques in issue, which were given by



Crl.M.C.No. 1951-2009                                       Page 19 of 28
 the accused to the complainant, were not towards discharge of any

debt. No such stage has been reached in the present case.

9.     Reliance was also placed on the judgment of this Court in the

case of Collage Culture (supra). The facts of this case in brief were:

The Accused/Petitioner was in the business of export of garments.

The export of garments was regulated by the complainant, that is, the

Apparel Export Promotion Council.          As per the policy, in the

relevant year, quotas were issued to exporters such as the

Accused/Petitioner, which was valid for a period of one year. These

quotas were issued against a deposit of earnest money. The earnest

money, in turn, could be given in the form of either a bank guarantee,

FDR or post-dated cheques.       Since the Petitioner was unable to

utilize its quota, it sought for extension of time, and for that purpose,

fresh post-dated cheques were issued. The Accused/Petitioner was

not able to utilize the unexpired quota even during the extended

period.     This prompted the complainant to issue a notice for

forfeiture of the earnest money and, therefore, encashment of

cheques. After considering the reply to the notice of forfeiture issued

by the complainant, an order was issued by the complainant for

forfeiture of earnest money. An appeal was preferred to the first

appellate authority by the accused.      The first appellate authority

stayed the operation of the forfeiture order. During the pendency of
Crl.M.C.No. 1951-2009                                        Page 20 of 28
 the appeal, the validity period of post-dated cheques expired. On the

directions of the first appellate authority, the cheques were replaced.

While the appeal was pending the complainant presented the cheques

for encashment. These cheques were dishonoured, resulting in a

criminal complaint being instituted. It is in this context the Court

was called upon to consider as to whether the cheques which were

replaced during the pendency of the appeal were against a debt in

present or was a debt which was payable in future upon occurrence

of a contingency. In the present case, the facts are, as indicated

hereinabove, entirely different.    Prima facie, as indicated by me,

consideration has flowed in favour of the Petitioner. Therefore, this

authority has no applicability to the facts obtaining in the present

case.

10.     Mr. Sandeep Sethi also raised a plea that since the endorsement

on the return memo was „account frozen‟, it did not amount in law to

dishonour of cheque. This submission, in my view, is untenable. A

bare reading of Section 138 of the N.I. Act will demonstrate the

fallacy of this submission. Once a cheque drawn by a person on an

account maintained by him with a banker for payment of any amount

of money to another person is returned unpaid, there is a presumption

drawn that it was issued for discharge of a valid debt or liability even

though a rebuttable presumption. The payee, on receipt of notice
Crl.M.C.No. 1951-2009                                       Page 21 of 28
 from his banker that the cheque is returned unpaid, is required to

issue a statutory demand notice within 15 days of such notice to the

drawer, giving the drawer 15 days time to satisfy the demand from its

communication.

10.1 It is axiomatic that whatever may be the reasons for return of

cheque set out in the return memo of the bank, if the drawer does not

satisfy the demand within 15 days of its receipt the offence stands

committed in the eyes of law. In such a situation, presumption will

be drawn against the drawer that the cheque was returned unpaid

either on account of the amount standing to the credit of the drawer

in his account being insufficient or that the cheque exceeds the

amount arranged to be paid from that account by an agreement made

with the drawer‟s bank. If Section 138 of the N.I. Act is construed

otherwise, it would defeat the entire purpose of enacting these

provisions. A truant drawer would get his banker to give reasons

which will help him avoid the consequences of a dishonour of his

cheque. An interpretation even in respect of a legislation which

entails penal consequences which denudes the legislation of its

efficacy is to be abjured. The Supreme Court in the case of NEPC

Micon Ltd. & Ors vs Magma Leasing Ltd (1994) 4 SCC 253 was

called upon to consider as to whether a remark in the return memo to

the effect "account closed" would amount to dishonour of a cheque
Crl.M.C.No. 1951-2009                                     Page 22 of 28
 within the meaning of the provisions of Section 138 of the N.I. Act.

In this context, the following observations being apt are extracted

hereinafter:-


         "7. Further, the offence will be complete only when the
         conditions in the proviso (a) (b) and (c) are complied
         with. Hence, the question is, in a case where cheque is
         returned by the bank unpaid on the ground that the
         'account is closed' would it mean that cheque is returned
         as unpaid on the ground that 'the amount of money
         standing to the credit of that account is insufficient to
         honour the cheque'. In our view, the answer would
         obviously be in the affirmative because cheque is
         dishonoured as the amount of money standing to the
         credit of 'that account' was 'nil' at the relevant time
         apart from it being closed. Closure of the account would
         be an eventuality after the entire amount in the account
         is withdrawn. It means that there was no amount in the
         credit of "that account" on the relevant date when the
         cheque was presented for honouring the same. The
         expression the amount of money standing to the credit of
         that account is insufficient to honour the cheque is a
         genus-of which the expression "that account being
         closed" is specie. After issuing the cheque drawn on an
         account maintained, a person, if he closes 'that account'
         apart from the fact that it may amount to another
         offence, it would certainly be an offence under Section
         138 as there was insufficient or no fund to honour the
         cheque in 'that account'; Further, cheque is to be drawn
         by a person for payment of any amount of money due to
         him 'on an account maintained by him' with a banker and
         only on "that account" cheque should be drawn. This
         would be clear by reading the Section along with
         provisos (a) (b) & (c ).

         8. Secondly, proviso (c) gives an opportunity to the
         drawer of the cheque to pay the amount within 15 days
         of the receipt of the notice as contemplated in proviso
         (b). Further, Section 140 provides that it shall not be a
         defence in prosecution for an offence under Section 138 that
         the drawer has no reason to believe when he issued the
         cheque that the cheque may be dishonoured on
         presentment for the reasons stated in that Section.
         Dishonouring the cheque on the ground that account is closed
         is the consequence of the act of the drawer rendering his
         account to a cipher. Hence, reading Section 138 and 140
         together, it would be clear that dishonour of the cheque by a
         bank on the ground that account is closed would be covered
         by the phrase 'the amount of money standing to the credit of
         that account is insufficient to honour the cheque'.

Crl.M.C.No. 1951-2009                                         Page 23 of 28
          9. Learned Counsel for the appellants, however,
         submitted that Section 138 being a penal provision, it
         should be strictly interpreted and if there is any omission
         by the Legislature, wider meaning should not be given to
         the words than what is used in the Section. In our view
         even with regard to penal provision, any
         interpretation, which withdraws life and blood of
         the provision and makes it ineffective and a dead
         letter should be averted. If the interpretation,
         which is sought for, were given, then it would only
         encourage dishonest persons to issue cheques and
         before presentation of the cheque close 'that
         account' and thereby escape from the penal
         consequences of Section 138."          (emphasis is mine)

11.    This leaves me with the last issue as to whether the Court had

the jurisdiction to entertain the present petition. Admittedly, in the

present case, the agreement between the Petitioner No. 1 and the

Respondent was executed in Mumbai. The cheques in issue were

drawn by the Petitioner no. 1 on their bankers, Punjab National Bank,

Mumbai Branch;          the cheques in issue were deposited by the

Respondent with their bankers, the S.B.I., Mumbai Branch; and

hence the dishonour took place in Mumbai; the Respondent received

the intimation of dishonour vide communication dated 19.02.2009

through their banker, SBI, in Mumbai; the said communication dated

19.02.2009, was accompanied by a return of memo dated 18.02.2009

issued by the Petitioner no. 1‟s banker, Punjab National Bank

through its Mumbai branch;         and lastly, the legal notice dated

17.03.2009 was issued by the Respondent‟s Advocates from Mumbai

which was received by Petitioner No. 1 in Mumbai. If these are the

facts then; in order to determine as to which Court has jurisdiction to
Crl.M.C.No. 1951-2009                                       Page 24 of 28
 entertain the complaint, the provisions of Section 177 to 179 of the

Cr.P.C. read with Section 138 of the N.I. Act may be relevant.

Section 177 of the Cr.P.C. provides that every offence shall

ordinarily be enquired and tried by the Court within whose

jurisdiction it was committed. Section 178 of the Cr.P.C. takes care

of a situation where there is uncertainty as to which of the several

local areas is the offence committed or where an offence is

committed partly in one local area and partly in another or where the

offence is a continuing one, and continues to be committed in more

local areas than one or even where it consists of several acts done in

different local areas, then it could be enquired into and tried by the

Court having jurisdiction over any of such local areas. Section 179

of the Cr.P.C. widens the scope of jurisdiction as it takes into account

a situation where an act committed is an offence, and by virtue of

such an act consequences flow, the offence may be tried either by the

Court within the local jurisdiction of which such an act was done or

by such Court within whose jurisdiction the consequences ensue.

The Supreme Court in the case of K. Bhaskaran (supra), considered

the aforesaid provisions of the Cr.P.C. in the context of an offence

under Section 138 of the N.I. Act. The observations of the Court as

set out at page 518 in paragraphs 14 to 16, being relevant are

extracted hereinbelow:-

Crl.M.C.No. 1951-2009                                       Page 25 of 28
            "14. The offence under Section 138 of the Act can be
           completed only with the concatenation of a number of
           acts. The following are the acts which are components
           of the said offence: (1) drawing of the cheque, (2)
           presentation of the cheque to the bank, (3) returning
           the cheque unpaid by the drawee bank, (4) giving
           notice in writing to the drawer of the cheque
           demanding payment of the cheque amount, (5) failure
           of the drawer to make payment within 15 days of the
           receipt of the notice.
           15. It is not necessary that all the above five acts
           should have been perpetrated at the same locality. It is
           possible that each of those five acts could be done at
           five different localities. But a concatenation of all the
           above five is a sine qua non for the completion of the
           offence under Section 138 of the Code. In this context
           a reference to Section 178(d) of the Code is useful. It
           is extracted below:
                        "178. (a) - (c)
                     (d) where the offence consists of several
                acts done in different local areas, it may be
                enquired into or tried by a court having
                jurisdiction over any of such local areas."
           16. Thus it is clear, if the five different acts were done
           in a five different localities any one of the courts
           exercising jurisdiction in one of the five local areas
           can become the place of trial for the offence under
           Section 138 of the Act.            In other words, the
           complainant can choose any one of those courts
           having jurisdiction over any one of the local areas
           within the territorial limits of which any one of those
           five acts was done. As the amplitude stands so
           widened and so expansive it is an idle exercise to raise
           jurisdictional question regarding the offence under
           Section 138 of the Act."
12.    A perusal of the observations extracted above when applied to

the facts of the present case would show that none of the ingredients

of the offence occurred in Delhi. As explained by the Supreme Court

Crl.M.C.No. 1951-2009                                          Page 26 of 28
 in the case of Harman Electronics (supra) after analysing its earlier

judgment in the case of K.Bhaskaran (supra), a distinction must be

drawn between the ingredients of an offence and commission of an

offence. In view of the said observations of the Supreme Court, it is

quite clear that the offence is committed only on the service of such

notice and the failure on the part of the accused to satisfy the demand

within the statutory period of 15 days thereafter.       The necessary

ingredients would be the five factors referred to in K.Bhaskaran

(supra).

13.    Mr Ramesh Gupta, learned Sr. Advocates on behalf of the

Respondent, however, submits that the cause of action for the

purpose of jurisdiction would also arise in the instant case, at the

place where the Head Office of the Respondent is located, which is

Delhi, as the proposal for the business arrangement was received and

approved at the Head Office. For this purpose, he relies upon the

averments made in paragraph 18 of the complaint. I am unable to

agree that the place where the proposal for the business arrangement

was received and approved would confer jurisdiction on the Courts in

Delhi. This fact even if assumed to be true, as it must at this stage, is

not an ingredient of the offence as contemplated under the provisions

of Section 138 of the N.I. Act, which would accord jurisdiction to the

Courts in Delhi.
Crl.M.C.No. 1951-2009                                        Page 27 of 28
 14.    In these circumstances, I am of the view that the Court in Delhi

has no jurisdiction to entertain the complaint.        Resultantly, the

impugned order dated 06.05.2009 summoning the Petitioners is

quashed. The learned Magistrate shall return the complaint to the

Respondent for presentation to the proper Court with an endorsement

to that effect. Accordingly, the petition is disposed of.




JULY 24, 2009                              RAJIV SHAKDHER, J.

mb/kk Crl.M.C.No. 1951-2009 Page 28 of 28