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 14, Cited by 6]

Karnataka High Court

B.Sarvothama vs S.M.Haneef on 17 July, 2013

Equivalent citations: 2013 ACD 1153 (KAR), (2013) 131 ALLINDCAS 418 (KAR), (2013) 4 KCCR 2900, (2014) 1 CIVLJ 458, (2013) 5 KANT LJ 89, (2013) 4 BANKCAS 428, (2014) 1 NIJ 191, (2013) 116 CORLA 2.1 SN

Author: Anand Byrareddy

Bench: Anand Byrareddy

                               1




                                                         ®
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

         DATED THIS THE 17th DAY OF JULY 2013

                           BEFORE:

    THE HON'BLE MR. JUSTICE ANAND BYRAREDDY

       CRIMINAL REVISION PETITION No.926 OF 2009

BETWEEN:

B. Sarvothama,
Aged about 39 years,
Son of B.M. Shettigar,
Moodugopady,
Post: Koteshwar,
Kundapura,
Udupi District.                            ...PETITIONER

(By Shri. H. Pavana Chandra Shetty, Advocate )
AND:

S.M. Haneef,
Aged about 43 years,
Karim Manzil,
Muroor,
Hirgana Village,
Karkala Taluk.                          ...RESPONDENT

(By Shri. K. Shashikanth Prasad, Government Pleader)

                             *****
      This Criminal Revision Petition is filed under Section 397
read with Section 401 Code of Criminal Procedure, 1973 , praying
                                       2



to set aside the judgment and order dated 11.11.2008 in
C.C.No.176 of 2006 passed by the Additional Civil Judge (Jr.Dn.)
and Judicial Magistrate First Class, Karkala and further set aside
the judgment and order dated 13.10.2009 in Criminal Appeal
No.229 of 2008 passed by the Fast Track Court, Udupi District,
Udupi.

      This petition, having been heard and reserved on
20.06.2013 and coming on for Pronouncement of Orders this day,
the Court delivered the following:-


                               ORDER

The petitioner was the accused before the trial court. The complainant had alleged the commission of an offence punishable under Section 138 of the Negotiable Instruments Act, 1881(Hereinafter referred to as the NI Act, for brevity.)

2. It was alleged that the petitioner had purchased a bus from the complainant. The petitioner was in arrears in the payment of the price, in a sum of Rs.28,000/-. It is stated that in discharge of the said liability, the petitioner had issued a cheque drawn on " self or bearer ". The complainant having presented the cheque for payment to the banker of the petitioner, the same is 3 said to have been dishonoured for want of sufficient funds. A memo was issued by the bank to that effect.

The complainant had issued a legal notice demanding the payment of the amount covered under the cheque, claiming to be a holder in due course, as contemplated under Section 9 of the NI Act. On the failure of the petitioner to meet the demand, the complaint was filed.

The trial court took cognizance of the offence punishable under Section 138 of the NI Act, and after recording the sworn statement of the complainant, had issued summons to the petitioner , who appeared before the court and pleaded not guilty and claimed to be tried. The complainant had tendered evidence as PW - 1 and examined four other witnesses on his behalf. The statement of the accused under Section 313Cr.P.C, was recorded, he tendered evidence as DW-1 , in support of his defence. The court framed the following points for consideration :

"1. Whether the complainant proves beyond all reasonable doubt that the accused had issued him a 4 bearer cheque bearing No.0434454 to discharge his debt or liability for Rs.28,000/- dated 5.11.2005 drawn on Vijaya Bank, Mandarti Branch?
2. Whether the complainant proves beyond all reasonable doubt that the complainant has presented the said cheque for encashment before Vijaya Bank, Karkala Branch and the said cheque has been dishonoured due to insufficient funds in the account of the accused?
3. Whether the complainant proves beyond all reasonable doubt that after having the intimation and receiving endorsement of the dishonour of the cheque, complainant got issued legal notice to the accused as required under Section 138 of the NI Act?
4. Whether the complainant proves beyond all reasonable doubt that after receipt of the notice, accused ahs failed to pay the cheque amount within 15 days from the date of receipt of the said notice ?"

All the points were answered in the affirmative and the petitioner was convicted and sentenced to undergo simple 5 imprisonment for a period of six months and to pay a fine of Rs.30,000/-. Out of the fine amount, Rs.28,000/- was to be paid as compensation to the complainant in terms of Section 357(1)(b) of the Code of Criminal Procedure, 1973 (Hereinafter referred to as the 'Cr.PC', for brevity) .

This was challenged in appeal. The appellate court however, dismissed the appeal and affirmed the judgment of the trial court, but modified the punishment imposed, the sentence of imprisonment was eschewed. It is the affirmation of the conviction that is under challenge in the present petition.

3. The learned counsel for the petitioner would contend that the cheque in question was drawn on self, and the dishonour of the same would not attract Section 138 of the NI Act, as held by a learned single judge of this court in the case of V. Rama Shetty v. N. Sasidaran Nayar, 2008 Cri. L. J. 4297.

The learned counsel would contend that the courts below had committed an error in concluding that though the cheque in question was a self cheque, it was issued in discharge of the 6 liability aforesaid and that the complainant was a "holder in due course" and the dishonour of the cheque in the hands of the complainant, attracted Section 138 of the Act. The learned counsel would insist that this court having opined as above, the courts below were bound by the same and could not have placed reliance on decisions of other High Courts in taking a different view.

4. The learned counsel for the respondent has remained absent.

5. The point for consideration by this bench is, whether the petition ought to be allowed on the short ground that the decision in Rama Shetty's case, supra, was to be followed by the courts below and therefore, warrants interference by this court. Or whether it could be said that there were distinguishing features in the present case on hand that justifies the decisions of the courts below.

7

In this regard, the findings of fact, on the basis of the evidence of the complainant in support of his case, is relevant.

The trial court has found that though the cheque is drawn as a self cheque, the words " or bearer", have not been scored off and hence the complainant, who had financial transactions with the petitioner would answer to the definition of a holder in due course, as contemplated under Section 9 of the NI Act, and has relied on a decision in the case of Mahesh Goyal v. S.K. Sharma, 1997 Cri. L. J. 2868 , in this regard.

Secondly, from the evidence of the witnesses, PW-1, PW- 3, 4 and 5, the trial court has found that the cheque was issued in discharge of the liability to pay the balance outstanding, of the price, towards the purchase of the bus, by the petitioner from the complainant.

Thirdly, the trial court has found that the complainant had complied with all the requirements of Section 138 of the NI Act and had proved the allegations in the complaint. 8

Incidentally, the decision of this court in Rama Shetty's case, is not shown to have been brought to the attention of either the trial court or the appellate court.

In Rama Shetty's case , from the facts stated in the report of the decision, it appears that the cheque in question was a self cheque. It is not stated whether the words "or bearer", normally found on a cheque leaf, were intact or were scored off. The opinion expressed therein is with reference to the tenor of Section 138 of the NI Act, more particularly the following :

" 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.............."

It is then held that the said cheque being a self cheque and not drawn in favour of another person, Section 138 of the NI Act would not be attracted for the dishonour of a self cheque.

But in Amolak Textiles vs. Uphar Fashions, ILR 2009 Kar. 628, the very learned judge who had rendered the decision in Rama Shetty, supra , has found that in the case of a self 9 cheque, the drawer having signed on the obverse of the cheque and having endorsed it in favour of the complainant, would make him a holder in due course and that he could bring an action on the same.

In the instant case on hand, the cheque in question was drawn on self or bearer. It is seen that several High courts have taken a view that a bearer cheque, if dishonoured, would attract the rigour of Section 138 of the Act.

The Allahabad High Court in Farhat Hussain Siddiqui vs. State of Uttar Pradesh, 2010 Cri. LJ 1213, has held that a bearer cheque issued in discharge of debt or other legal liability would enable the person in possession of the same to claim as a holder in due course, as defined under Section 9 of the NI Act, even though the cheque is payable to bearer.

The Andhra Pradesh High Court in M/s Intech Net Limited vs. State, 2007 Cr.LJ 216, has held that once the issuance of a cheque is admitted and if the words " or bearer" are not scored off, 10 the person in possession would be a holder in due course and would be entitled to invoke Section 138 NI Act, in case of dishonour of the same.

The Punjab and Haryana High Court has in Mahesh Goyal vs. S.K.Sharma, (1997 Cri LJ 2868) (P &H), held as under :-

"8. The expression "holder in due course" is clear and unambiguous. The words are plain and meaning clear. A holder in due course is a person who is possessor of an instrument even when it is payable to bearer. He must be in possession on it. If the bill is payable to holder then he has to be a payee or indorsee of the same.
9. In the present case in hand perusal of the cheque indicates that it was addressed as payable to "self" and that the word bearer has not been deleted. It is not even scored off. There were certain transactions alleged and the money was claimed to be due. The respondent was in possession of the same and presented it before the bank, but it was dishonoured. He was obviously holder in due course. When other conditions were satisfied, there was no question of holding that merely because the cheque was addressed to self, Section 138 in the facts would not be attracted. Once the cheque had been given for valid consideration, the respondent must be taken to be holder in due course."
11

The Kerala High Court in Michael Kuruvilla vs. Joseph J Kondody, (1998(2) Andh.LD (Cri)957)(Ker), after following the judgment of the said Court in A.K.Hameed vs. Appakutty,AIR 1969 Ker.189 and after considering the definition of 'Holder in due course' under Section 9 of the Act held that though the cheque does not contain the name of the payee and the printed words "or bearer" are struck off and also it is written pay to cash, is a legal and a valid negotiable instrument. It has to be implied that the direction is to pay to the bearer and there is nothing on record to show that the appellant cannot be treated as holder in due course as contemplated under Section 9 of the Act. Having observed so, the learned Judge set aside the judgment of the trial court in finding the accused not guilty of the offence under Section 138 of the Act and held that the accused was guilty of the offence and accordingly convicted him for the said offence.

The Madras High Court in Prabhakaran vs. Natesan, 1998(4) Crimes 554)(Mad), held that once the complainant becomes the bearer and he presented the cheque for encashment, 12 virtually the complainant becomes the holder in due course and as such, it could very well be said that he is competent to file a complaint on the non-payment of the cheque amount after dishonour of the cheque.

In the instant case, it is shown that there were financial transactions between the parties preceding the issuance of the cheque in question. In order to address the issue, whether the complainant could claim that the cheque being a bearer cheque would attract the rigour of Section 138 of the NI Act, we may usefully refer to the definition of the phrase " Holder in due course" as expressed under Section 9 of the NI Act. It reads as follows :

"9. "Holder in due course" means any person who for consideration became the possessor of a promissory note, bill of exchange or cheque if payable to bearer , or the payee or indorsee thereof, if [payable to order], before the amount mentioned in it became payable, and without having sufficient cause to believe that any defect existed in the title of the person from whom he derived his title."
13

The holder of a cheque becomes a holder in due course, only when he has become the possessor thereof for consideration without knowing that any defect existed in the title of the person from whom he derived title. There is, of course, a presumption in favour of the holder in due course that the instrument was drawn for consideration, unless the contrary is proved. It is usually almost impossible to prove that a holder is not a holder in due course by direct evidence and the question has to be decided on probabilities , the mutual position of the parties and other circumstances connected with the case. (See: Raza Ali v. Rahat Hussain, AIR 1933 All 754. ) In so far as the presentation of a bearer cheque to the banker for encashment is concerned - the banks ordinarily require the person, presenting a bearer cheque for payment, to endorse it though it is not a legal requirement. And the bank is bound to make payment to the bearer.

The view, that once a bill of exchange is issued as payable to bearer, it remains always a bearer, held the field, until the ruling 14 in Forbes Campbell & Co. v. the Official Assignee of Bombay (1925)27 Bom.LR 34, which completely upset the ordinary banking practice in India. It was held therein that, where a hundi was drawn in favour of a payee or bearer and was endorsed by the payee to a third person, it ceased to be a bearer hundi and was payable to the third person or his order. It was only with the passage of the Negotiable Instruments (Amendment) Act, 1934, that the principle " once a bearer, always a bearer" has been finally recognized so far as cheques are concerned and the difference between the English and the Indian law on this point has been done away with. The amendment introduced as sub- section (2) to Section 85 of the NI Act reads thus :

"Where a cheque is originally expressed to be payable to bearer, the drawee is discharged by payment in due course to the bearer thereof , notwithstanding any endorsement whether in full or in blank appearing thereon and not withstanding that any such endorsement purports to restrict or exclude further negotiation. "
15

The amendment however, does not change the legal position, as held in Forbes (supra), in so far as hundis are concerned.

(See: Tannan's Banking Law & Practice in India, 22nd Edition, Volume 1 , page 496, para 26 & page 497 para 27) Therefore, in the present case on hand, it was established that the complainant had received a bearer cheque for consideration and in discharge of a legal liability and was a holder in due course, of the same. The dishonour of the cheque was for the reason that the account of the petitioner did not carry sufficient funds- the bank had also issued a memo in this regard to the complainant, which is produced and marked as a document at the trial. The burden was heavy on the petitioner to establish that the cheque was not issued in discharge of a legal liability. The petitioner has failed to do so. The plea that the cheque being a self cheque would not attract Section 138 of the NI Act, is not tenable. 16

Hence the petition is dismissed.

Sd/-

JUDGE nv *