Kerala High Court
K. Chellakkannu Nadar vs Chenkal M.R. Simon And Anr. on 30 September, 1993
Equivalent citations: [1995]84COMPCAS439(KER), 1994CRILJ3515
Author: K.T. Thomas
Bench: K.T. Thomas
JUDGMENT K.T. Thomas, J.
1. Special leave is being sought for filing an appeal against the order of acquittal in a criminal prosecution for the offence under Section 138 of the Negotiable Instruments Act, 1881 (for short "the Act"). The learned magistrate, who acquitted the accused, relied on the decision of this court in Kumaresan (N. C.) v. Ameerappa [1992] 74 Comp Cas 848 ; [1991] 1 KLT 893 and found that the complaint filed on a second cause of action with the cheque is not maintainable.
2. In the trial court, counsel for the accused cited a decision of the Andhra Pradesh High Court in Syed Rasool and Sons v. Aildas and Co. [1993] 78 Comp Cas 738 ; [1992] Crl LJ 4048 and another decision of the Bombay High Court in Rakesh Nemkumar Porwal v. Narayan Dhondu Joglekar [1993] 78 Comp Cas 822 ; [1993] Crl LJ 680 in which a different view has been adopted from that of N.C. Kumaresan's case [1992] 74 Comp Cas 848 (Ker). But the learned magistrate expressed his difficulty to follow those two decisions since N.C. Kumaresan's decision has been rendered by the High Court of Kerala.
3. Learned counsel for the appellant/complainant, therefore, addressed arguments for persuading me to refer this case to a Division Bench for reconsideration of the dictum laid down in N.C. Kumaresan's case [1992] 74 Comp Cas 848 (Ker) in the light of the aforementioned two decisions.
4. The facts of this case, in brief, are the following ;
A cheque issued in favour of the complainant was dishonoured by the drawee bank on April 6, 1990, on the ground of insufficiency of amount in the account of the accused. The complainant thereupon sent a notice in writing to the accused on April 7, 1990, demanding the amount. But the accused, on receipt of the notice, met the complainant and assured him that the amount would be made up in the account within four months. So, the complainant presented the cheque again on August 20, 1990, but it was again dishonoured by the bank on the same ground. On September 15, 1990, the complainant sent another notice to the accused demanding payment. As the accused did not make the payment within the prescribed period even after receiving the second notice, the complaint was filed in the lower court. The accused disputes the stand of the complainant that an assurance was given to make up the amount within four months. However, the main contention raised in the trial court was that no complaint can be filed under Section 142 of the Act on the strength of a second cause of action. That contention was upheld and the learned magistrate acquitted the accused.
5. In N.C. Kumaresan's case [1992] 74 Comp Cas 848, a Division Bench of this court has considered the legal position on similar facts. The Bench pointed out that Section 138 of the Act created a new offence based on a cheque returned unpaid, subject to certain conditions. The offence is complete when all the conditions have been completed. When the offence is complete there is a completed cause of action. Section 142 of the Act contains an inviolable ban that no court shall take cognizance of the offence, notwithstanding anything contained in the Code of Criminal Procedure, except upon a complaint in writing made within one month of the date on which the cause of action arose under Clause (c) of the proviso to Section 138 of the Act (of course, there are certain other postulates also but they are not relevant in this case). The scheme of the Legislature in creating a new offence under Section 138 of the Act is reflected in the fascicle of the provisions contained in Chapter XVII of the Act all of which were brought together through the same legislative exercise in the Act 66 of 1988. It was after considering the aforesaid scheme that the Division Bench of the court has made the following observations in paragraph 5 of the decision in N.C. Kumaresan's case [1992] 74 Comp Cas 848, 851 :
"From the scheme of the provisions in Chapter XVII of the Act, two features loom large. The first is that more than one cause of action on the same cheque is not contemplated or envisaged. The second is that, institution of prosecution cannot be made after one month of the cause of action. If more than one cause of action on the same cheque can be created, the consequence would be that the same drawer of the cheque can be prosecuted and even convicted again and again on the strength of the same cheque. The Legislature cannot be imputed with the intention to subject a drawer of cheque to repeated prosecutions and convictions on the strength of one cheque."
6. After carefully considering the reasons adverted to in the above decisions of the High Courts of Bombay and Andhra Pradesh, I may observe, with great respect to the learned judges that the ratio laid down by the Division Bench of this court in N.C. Kumaresan's case [1992] 74 Comp Cas 848 does not require reconsideration. I shall state the reasons below :
In Syed Rasool and Sons v. Aildas and Co. [1993] 78 Comp Cas 738; [1992] Crl LJ 4048, the Division Bench of the Andhra Pradesh High Court made a reference to N.C. Kumaresan's case [1992] 74 Comp Cas 848 (Ker) in paragraph 23 of the judgment. It seems that by some mistake their Lordships thought that another Division Bench of the Kerala High Court has taken a contrary view. It is apposite to refer to the following passage in the said paragraph : "Another Division Bench of the Kerala High Court differed from the view expressed by the Division Bench of the same High Court referred to above in Mahadevan Sunil Kumar v. Bhadran [1992] 74 Comp Cas 805 ; [1991] 1 KLJ 335 and held that there can be no second cause of action on the same cheque". As a matter of fact, the decision in Mahadevan Sunil Kumar's case [1992] 74 Comp Cas 805 was rendered by a single judge of this court and not by a Division Bench and the question raised in N.C. Kumaresan's case [1992] 74 Comp Cas 848 (Ker) really came before the Division Bench on a reference made to it by another single judge in the light of a different view adopted by Padmanabhan J. in another case. These facts are mentioned in N.C. Kumaresan's case [1992] 74 Comp Cas 845 (Ker). Hence, the Division Bench of the Andhra Pradesh High Court had proceeded on a faulty premise that there were two conflicting views between the two Division Benches of the Kerala High Court on this question.
7. That apart, it is difficult to accept the reasoning adopted by the Andhra Pradesh High Court in Syed Rasool and Sons' case [1993] 78 Comp Cas 738. The said reasoning has been summarised in paragraph 25 of the decision as follows (at page 756) :
"It is common knowledge that in commercial practice a cheque may he presented any number of times within the period of its validity. The principle of autrefois acquit or autrefois convict will also come into play and the drawer of the cheque cannot be subjected to repeated prosecutions and convictions on the strength of one cheque. So we feel that as there is no restriction with regard to the presentation of the cheque any number of times within its validity period and it is not open to the court by adding anything more to hold that the cheque cannot be presented for a second time. The theory of double prosecution on the same cheque does not arise."
8. The right to present a cheque any number of times appears to be the hub on which the Division Bench of the Andhra Pradesh High Court differed from the decision in N.C. Kumaresan's case [1992] 74 Comp Cas 848 (Ker). There is no doubt that a payee or a holder in due course has the right to present the same cheque on any number of times within the period of validity of the cheques. In N.C. Kumaresan's case [1992] 74 Comp Cas 848 (Ker), it was pointed out by this court that after completion of the cause of action, another cause of action cannot be created with the same cheque. The right to present the cheque more than once is not the decisive criterion for determining whether there was completion of the offence. It has been pointed out in N.C. Kumaresan's case [1992] 74 Comp Cas 848 (Ker) that failure of payment within 15 days of the receipt of notice is the culmination of the events which completes the cause of action, though it had its genesis in drawing the cheque. Even after completion of a cause of action Section 142 of the Act debars a court from taking cognizance of the offence unless a written complaint is filed within one month from the date of such cause of action. It was the cumulative result of all such events that a completed offence scums to the surface. Once an offence was committed by the drawer of the cheque, a second offence cannot be fastened on him by using the same cheque. It is not contemplated in the scheme covered by the provisions contained in Chapter XVII of the Act.
9. In the other decision (Rakesh Nemkumar Porwal v. Narayan Dhondu Joglekar [1993] 78 Comp Cas 822 ; [1993] Crl LJ 680 of the Bombay High Court), the question whether more than one cause of action is contemplated in Section 138 of the Act was not considered. Such a question never even arose on the facts of that case. However, one observation made by Saldanha J. in the decision has been highlighted by learned counsel here to support his contentions that the Bombay High Court has dissented from this court's decision in N.C. Kumaresan's case [1992] 74 Comp Cas 848 (Ker). That observation is in the passage extracted below (at page 837 of 78 Comp Cas) :
"The Division Bench (of the Kerala High Court) has proceeded on the reasoning that the Legislature never intended multiplication of the offences in relation to the number of times that the same cheque was dishonoured. In contrast to this view, the Calcutta High Court in the decision referred to (Voltas Ltd. v. Hiralal Agarwalla [1991] 71 Comp Cas 273 ; [1991] Crl LJ 609 (Cal)) and in our considered view very correctly, held that the fresh cause of action accrues every time the cheque is dishonoured.""
10. With very great respect to the learned judges of the Division Bench in Rakesh Nemkumar Porwal's case [1993] 78 Comp Cas 822 (Bom), I may point out that it was a mistaken quotation from the Calcutta High Court decision because Voltas Ltd.'s case [1991] 71 Comp Cas 273 did not arrive at any such finding. There was not even an observation in Voltas Ltd.'s case [1991] 71 Comp Cas 273 (Cal) that a fresh cause of action accrues every time the cheque is dishonoured, nor was there any occasion to consider that aspect in the said case.
11. Though counsel did not cite it, I have come across another later decision of a single judge of the Calcutta High Court in Baranagar Jute Factory v. A.D. Chowdhary [1993] Crl LJ 2165 in which N.C. Kumaresan's case [1992] 74 Comp Cas 848 (Ker) was referred to. The learned judge has mentioned a decision rendered by another single judge of the same High Court (Sekhar Gupta v. Subhash Chandra Mondal [1992] 73 Comp Cas 590 ; [1992] Crl LR 14 (Cal) in which the ratio in N.C. Kumaresan's case [1992] 74 Comp Cas 848 (Ker) was dissented from on the ground that "the prima facie reason for holding such a view was that under Clause (a) of the proviso to Section 138 a payee is entitled to present the cheque to the bank within a period of six months at the latest". I have already pointed out that the right to present the cheque any number of times during the validity period is not the sole criterion to decide this question. In N.C. Kumaresan's case [1992] 74 Comp Cas 848 the Division Bench of this court has never said that the cheque can be presented only once. It can, of course, be presented any number of times during the period of validity.
12. But once the offence was complete with the failure to pay the amount within the prescribed period after making the demand in writing, a subsequent presentation of the cheque for encashment is of no use so far as Section 138 of the Act is concerned. That is precisely the ratio in N.C. Kumaresan's decision [1992] 74 Comp Cas 848 (Ker).
13. The upshot is, the considered view adopted by the Division Bench of this court in N.C. Kumaresan v. Ameerappa [1992] 74 Comp Cas 848 ; [1991] 1 KLT 893 does not require reconsideration.
14. The learned Magistrate was, therefore, correct in finding, on the facts of this case, that the complaint is not maintainable. Accordingly, this criminal miscellaneous case is dismissed.