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 10, Cited by 0]

Karnataka High Court

Sri D Vijay vs Sri G Jayaprakash on 22 March, 2025

Author: H.P.Sandesh

Bench: H.P.Sandesh

                               1



       IN THE HIGH COURT OF KARNATAKA AT BENGALURU
                              ND
                                                          R
          DATED THIS THE 22        DAY OF MARCH, 2025

                          BEFORE

           THE HON'BLE MR. JUSTICE H.P. SANDESH

          CRIMINAL REVISION PETITION NO.400/2016

                              C/W

               CRIMINAL APPEAL NO.323/2019

          CRIMINAL REVISION PETITION NO.401/2016

IN CRIMINAL REVISION PETITION NO.400/2016:

BETWEEN:

SRI. D. VIJAY
S/O LATE SRI. DORESWAMY
AGED ABOUT 45 YEARS
R/AT NO.117,
13TH 'A' MAIN ROAD
BINNY LAYOUT, 2ND STAGE
BENGALURU-560 040.
                                                 ... PETITIONER

         (BY SRI. B.S.ANANTHA KRISHNA, ADVOCATE)

AND:

SRI. G. JAYAPRAKASH
S/O SRI. GODDATHIMMAIAH
AGED ABOUT 45 YEARS
R/AT NO.103
OPP. AMBA MAHESHWARI TEMPLE
NEAR SHUBODAYA KALYANA MANTAPA
                             2



KAMAKSHIPALYA
BENGALURU-560 079.
                                            ... RESPONDENT

                (BY SRI. RAVINDRA P., AND
               SMT. HIRANMAYI, ADVOCATES)

     THIS CRIMINAL REVISION PETITION IS FILED UNDER
SECTION 397 R/W 401 OF CR.P.C PRAYING TO SET ASIDE THE
CONFIRMATION OF JUDGMENT IN CRL.A.NO.1257/2014, DATED
01.01.2016 ON THE FILE OF THE LVIII ADDL. CITY CIVIL AND
SESSIONS JUDGE AT BENGALURU AND DATED 07.10.2014 IN
C.C.NO.10885/2012 ON THE FILE OF THE XXII ACMM,
BENGALURU AND ETC.

IN CRIMINAL APPEAL NO.323/2019:

BETWEEN:

SRI. G. JAYAPRAKASH
S/O GODDATHIMMAIAH
AGED ABOUT 45 YEARS
R/AT NO.103,
OPP. TO AMBHA MAHESHWARI TEMPLE
NEAR SHUBODAYA KALYANA MANTAPA
KAMAKSHIPALYA
BENGALURU-560 079.                            ... APPELLANT

                (BY SRI. RAVINDRA P., AND
               SMT. HIRANMAYI, ADVOCATES)
AND:

SRI. D. VIJAY S/O DORESWAMY
AGED ABOUT 45 YEARS
R/AT NO.117, 13TH 'A' MAIN ROAD
BINNY LAYOUT, 2ND STAGE
BENGALURU-560 040.                          ... RESPONDENT

           (BY SRI. H. MAHESH KUMAR, ADVOCATE)
                             3



     THIS CRIMINAL APPEAL IS FILED UNDER SECTION 378(4)
OF CR.P.C PRAYING TO SET ASIDE THE JUDGMENT OF
ACQUITTAL DATED 14.01.2019 PASSED BY THE XXIII ACMM,
BENGALURU IN C.C.NO.5845/2013 FOR THE OFFENCE
PUNISHABLE    UNDER   SECTION     138  OF   NEGOTIABLE
INSTRUMENTS ACT AND ETC.

IN CRIMINAL REVISION PETITION NO.401/2016:

BETWEEN:

SRI. D. VIJAY
S/O LATE SRI DORESWAMY
AGED ABOUT 45 YEARS
R/AT NO.117, 13TH 'A' MAIN ROAD
BINNY LAYOUT, 2ND STAGE
BENGALURU-560 040.
                                             ... PETITIONER

        (BY SRI. B.S.ANANTHA KRISHNA, ADVOCATE)
AND:

SRI. G. JAYAPRAKASH
S/O SRI. GODDATHIMMAIAH
AGED ABOUT 45 YEARS
RESIDING AT NO.103
OPP. TO AMBA MAHESHWARI TEMPLE
NEAR SHUBODAYA KALYANA MANTAPA
KAMAKSHIPALYA
BENGALURU-560 079.
                                            ... RESPONDENT


                (BY SRI. RAVINDRA P., AND
               SMT. HIRANMAYI, ADVOCATES)

     THIS CRIMINAL REVISION PETITION IS FILED UNDER
SECTION 397 R/W 401 OF CR.P.C PRAYING TO SET ASIDE THE
CONFIRMATION OF JUDGMENT IN CRL.A.NO.1256/2014, DATED
                                           4



01.01.2016, ON THE FILE OF THE LVIII ADDL. CITY CIVIL AND
SESSIONS JUDGE, BENGALURU (CCH-59) AND DATED
07.10.2014 IN C.C.NO.19940/2012, ON THE FILE OF THE XXII
ACMM, BENGALURU AND ETC.

     THESE PETITIONS AND APPEAL HAVING BEEN HEARD AND
RESERVED FOR ORDERS ON 11.03.2025.      THIS DAY, THE
COURT PRONOUNCED THE FOLLOWING:

CORAM:     HON'BLE MR. JUSTICE H.P.SANDESH

                                    CAV ORDER

      The Crl.R.P.Nos.400/2016 and 401/2016 are filed by the

accused    challenging             the   judgment     of    conviction   dated

07.10.2014       in        C.C.Nos.10885/2012        and    19940/2012    and

confirmation          of     the     judgment       dated    01.01.2016     in

Crl.A.Nos.1257/2014 and 1256/2014.


      2.     The Crl.A.No.323/2019 is filed by the complainant

challenging the judgment of acquittal dated 14.01.2019 passed

in C.C.No.5845/2013 for the offence punishable under Section

138 of N.I.Act.


      3.     The parties in all the matters are one and the same.

Heard the learned counsel appearing for the respective parties in

all the cases.
                                 5



      4.    The factual matrix of the case of the complainant in

C.C.Nos.10885/2012 and 19940/2012 is that there was a

memorandum of understanding dated 30.11.2011, thereby, both

of them have entered into a settlement.       In view of the said

settlement, the accused has acknowledged and ratified his act of

borrowing hand loan from the complainant of Rs.20 lakhs to over

come the financial loss suffered by him in the industrial unit.

The complainant approached the accused on several time for

repayment of said loan amount and the accused issued three

cheques    bearing     Nos.412501     dated     15.09.2011     for

Rs.10,75,000/- drawn on Sham Rao Vital Co-operative Bank

Limited, Basaveshwaranagar, Bengaluru.         The said Cheque

returned for insufficient funds in the bank account of the

accused. Thereafter, the complainant persuaded the accused to

pay the amount, but, the accused went to the police station and

filed a false complaint before Vijayanagar police station and also

Kamakshipalya police station and thereafter, conciliation done in

the police station and thereby both of them agreed for

settlement and accordingly, the accused agreed to pay a sum of

Rs.15 lakhs and issued three cheques to the said amount such
                                   6



as two cheques for Rs.3 lakhs each dated 30.12.2011 and

27.02.2012 respectively and another Cheque for Rs.9 lakhs

dated 30.04.2012.


     5.       It is also the case of the complainant that apart from

issuance of three cheques, the accused also executed an on

demand promissory note and consideration receipt in three

numbers.   The     complainant   presented   the   Cheque   bearing

No.412506 dated 30.12.2011 and Cheque bearing No.412507

dated 27.02.2012 for Rs.3 lakhs each and the said Cheques were

dishonoured for want of sufficient fund. Thus, the complainant

issued a legal notice to the accused and even after service of

notice, the accused failed to repay the amount in both the cases.

InC.C.No.19940/2012, the accused sent an untenable reply to

the said notice and in C.C.No.10885/2012, the accused did not

reply to the notice. Therefore, the complainant filed the

complaints.


     6.       The Trial Court taken cognizance and secured the

accused and the accused did not plead guilty and claimed to be

tried. In order to prove the case of the complainant, he
                                 7



examined himself as PW1 and also examined one witness as

PW2 in both the cases and got marked the documents at Ex.P1

to   P12    in   C.C.No.10885/2012    and    Ex.P1   to   P9   in

C.C.No.19940/2012.     After completion of the evidence of the

complainant, the statement of the accused under Section 313 of

Cr.P.C was recorded. The accused denied the incriminating

statement made against him and he called upon to lead defence

evidence and the accused did not chosen to lead defence

evidence.    The Trial Court having considered both oral and

documentary evidence placed on record convicted the accused

for the offence punishable under Section 138 of N.I.Act and

sentenced to pay a fine of Rs.3,05,000/- in both the cases.


     7.     Being aggrieved by the said judgments of conviction

and sentence, two appeals were filed in Crl.A.Nos.1257/2014

and 1256/2014 and common grounds are urged in both the

appeals contending that the Trial Court failed to consider that

the presumption is a rebuttable presumption and in the instant

case, though an application was filed under Section 311 of

Cr.P.C, the same was rejected by the Trial Court and on the very
                                 8



same day, the judgment was pronounced in order to defeat the

legitimate right.   It is also contend that the complainant made

an illegal claim from the accused hand in glove with the

Kamakshiplaya police. The Trial Court ought to have looked into

complaint averments which makes it clear that the earlier three

cheques alleged to issued by the appellant was totally amounting

to Rs.23 lakhs and earlier Cheque of Rs.10,75,000/- was

presented by the complainant and it was dishonoured for lack of

funds and if really, the accused having liability, then the

complainant could have file the PCR against the dishonour of the

said Cheque itself, but the complainant did not chosen to file the

PCR and thereafter, collusion with the police, the complainant

took the three alleged cheques from the accused.        The Trial

Court failed to consider that the alleged amount of loan lent by

the complainant was Rs.20 lakhs. But the alleged memorandum

of agreement shows that the amount alleged to have agreed

between the parties is Rs.15 lakhs. Hence, what made the

complainant to waive large amount of Rs.5 lakhs. Subsequently,

it is stated that the alleged loan lent was Rs.20 lakhs and three

cheques were issued totally amounting to Rs.23 lakhs and
                                  9



hence, why a sum of Rs.3 lakhs was agreed to be paid is not

forthcoming. The explained discrepancies clearly shows that the

appellant has not committed any offence as alleged and even the

complainant also failed to prove the commission of offence by

the accused.


      8.      The First Appellate Court in both the appeals having

considered the grounds urged which are common in nature,

formulated the point that whether the appellant has made out

grounds to show that the judgment of the Trial Court is illegal,

erroneous, perverse and thereby calls for interference by this

Court. The First Appellate Court considering the main contention

of the accused that he was not given sufficient opportunity and

particularly taking note of order sheet dated 01.09.2014 wherein

it discloses that when the case was posted for judgment, on that

day, the accused filed the application to recall PW1 and that

application    was   allowed   vide    order   dated   12.09.2014.

Thereafter, the accused was given an opportunity to cross

examine PW1 on three times.          However, the accused did not

chosen to cross examine. Again, that on 23.09.2014, the case
                                 10



was posted for judgment.      On that day also, accused filed an

application under Section 311 of Cr.P.C to recall PW1 and that

application was rejected on the ground that the Trial Court has

given opportunity to the accused to go on with the cross-

examination of PW1 but the accused did not avail the said

opportunity.   Hence,   the   contention   of   the   accused   that

opportunity was not given was not accepted.           The same was

discussed by the First Appellate Court in paragraph 15 of its

judgment.


     9.     The factual aspects of both the cases were discussed

in paragraph 16 of the judgment by the First Appellate Court

with regard to the acquaintance between the complainant and

accused and also taken note of the fact that accused asked the

complainant to pay a sum of Rs.20 lakhs and accordingly, the

complainant along with one Janardhan had gone to the house of

the accused and paid a sum of Rs.20 lakhs and on the same day,

accused issued three cheques. The complainant also examined

the said Janardhan as PW2 wherein he deposed that he had

gone to the house of the accused along with the complainant
                               11



and the complainant paid a sum of Rs.20 lakhs to the accused

and the accused issued three cheques. Having taken note of the

evidence of PW1 and PW2, the First Appellate Court, a

suggestion was made to PW2 that accused was not a student of

the complainant and the same was denied. The other defence

that forcibly the complainant took the subject matter of Cheque.

Butthe complainant in order to disprove the said contention, he

relied upon the document of memorandum of understanding

which is marked as Ex.P2, the legal notice at Ex.P5 and accused

not given any reply to the legal notice in C.C.No.10885/2012

and in C.C.No.19940/2012, the accused replied to the notice in

terms of Ex.P7. In the said reply also the accused admitted that

he had borrowed a sum of Rs.10 lakhs from the complainant for

his business development.    Having considered the same, the

First Appellate Court comes to the conclusion that there was a

transaction between the complainant and the accused and

hence, the accused cannot take the defence that he not at all

borrowed the amount from the complainant. When the accused

himself admitted for having received the amount of Rs.10 lakhs,

he cannot raise the issue of source of income of the complainant
                                  12



and also a suggestion was made that the complainant and the

accused were doing real estate business and it has to be

considered that complainant had the amount to pay to the

accused. The First Appellate Court comes to the conclusion that

the Trial Court having considered the material on record drawn

the presumption under Section 138 of N.I. Act since there is no

rebuttal evidence and no plausible evidence is placed and

confirmed the judgments of the Trial Court. Being aggrieved by

the concurrent finding of both the Courts, the present two

revision petitions are filed before this Court.


      10.   The main contention of the counsel for the revision

petitioner in both the revision petitions that the complainant has

not conclusively proved beyond iota of doubt by producing

cogent evidence by way of documentary proof and just because

there is a memorandum of understanding between the parties, it

cannot be believed that the complainant could have lent money

during the relevant period.    It is also contend that principle of

natural justice was denied in not giving an opportunity to cross-
                                   13



examine the complainant and he was not having capacity to lend

such huge amount.


       11.   The main contention of the accused that he has

issued the Cheque as security for money paid holding that

complaint is not maintainable.          The burden shifted on the

complainant since the accused has rebutted the case that he has

given back the said chit amount and there is no case for the

respondent/complainant     to     initiate   the   proceedings   under

Section 138 of N.I. Act.        The counsel also contend that the

impugned order passed by both the Courts are perverse since

the respondent admitted in the cross-examination that the

cheques are issued as a security for repayment and on this

ground alone, the impugned orders are liable to be set aside as

illegal.


       12.   The counsel also brought to notice of this Court the

evidence of PW1 in C.C.No.10885/2012 wherein he categorically

admitted that on the date of payment only he had obtained three

cheques and he made the payment on 02.06.2008.                   In the

cross-examination, PW2 says that at the time of lending the
                                14



money, PW1 took him to the house of the accused and he does

not know anything about the transaction except payment of the

amount. Further he admits that he was taken to Kamakshiplaya

police station by the complainant but he does not know to read

and write English.   The counsel referring the evidence of PW1

and PW2 contend that evidence of PW1 and PW2 does not

inspire the confidence of the Court with regard to the transaction

and payment of Rs.3 lakhs is concerned.


      13.   The counsel also brought to notice of this Court the

evidence of PW1 in C.C.No.19940/2012. PW1 was subjected to

cross-examination wherein also he admits that amount was paid

on 02.06.2008 and subject matter of cheques were given on the

every same day. In the said case also one witness is examined

as PW2 and similar answer elicited from the mouth of PW2 that

he does not speak anything about the document at Ex.P2 and he

only speaks about payment of money. He is also one of the

witness of the document at Ex.P2.


      14.   The counsel in support of his arguments, relied upon

the judgment of this Court passed in Crl.A.No.200057/2016
                                 15



delivered in Kalaburagi Bench on 17.12.2020.          The counsel

referring this judgment would vehemently contend that this

Court relied upon the Full Bench judgment of Kerala High Court

in CHACKO VARKEY vs THOMMEN THOMAS reported in

AIR 1958 KER 31 and contend that explanation must be in

respect of Section 138 of N.I. Act, such as a legally enforceable

debt or other liability and a Cheque given in discharge of a time

barred debt will not constitute an unconditional undertaking and

promise in writing either expressly or impliedly so as to attract a

criminal liability under Section 138 of N.I. Act and the said

judgment was elaborated in Sasseriyil Josesph's case which

was affirmed by the Apex Court.


      15.   The counsel also relied upon the judgment of

Sasseriyil Josesph's case reported in LAWS (KER)-2000-9-

21 in the case of SESSERIYIL JOSEPH vs DEVASSIA and the

counsel referring this judgment also would vehemently contend

that the alleged two time barred pronotes, the accused has paid

interest on various dates and thereby, the pronotes have not

become time barred and the Kerala High Court also held that
                               16



time barred debt is not a legally enforceable debt and confirmed

the judgment of the Sessions Court in coming to the conclusion

that there is no infirmity.    The confirmation order is also

produced before the Court passed by the Apex Court in

SPECIAL LEAVE TO APPEAL (CRL.) No.1785/2001 vide

order dated 10.09.2001.


     16.   The counsel also relied upon the judgment reported

in (2009) 2 SCC 513 in the case of KUMAR EXPORTS vs

SHARMA CARPETS regarding presumption and discussion was

made that presumption how to be displaced and declaration was

made by the complainant himself to the Sales Tax Department

that no sale had taken place and accepted as a valid proof that

cheques were not issued by accused in discharge of any debt or

liability to complainant. Further held that Section 118 and 139

of N.I. Act will come into existence as soon as complainant

proves that the negotiable instruments was executed by the

accused. The counsel referring this judgment would vehemently

contend that unless the cheques are proved which were issued

towards the debt, question of presumption does not arise.
                                  17




     17.     The counsel also relied upon the judgment reported

in (2008) 4 SCC 54 in the case of KRISHNA JANARDHAN

BHAT    vs   DATTATRAYA      G    HEGDE   with   regard   to   the

presumption is concerned wherein it is held that presumption of

innocence of accused is a human right.


     18.     The counsel also relied upon the judgment reported

in 2007 SCC ONLINE AP 975 in the case of G VEERESHAM vs

S SHIVA SHANKAR AND ANOTHER and in that judgment it is

held that the very fact that complainant has not placed on record

any material to speak about lending of Rs.40,000/- as hand loan

to the first respondent/accused and the same is sufficient to

infer that the first respondent/accused is able to rebut the

presumptions available in favour of the appellant/complainant

under Sections 118 and 139 of the N.I. Act.


     19.     The counsel also relied upon the judgment reported

in SLP(Crl) 8641/2018 dated 09.04.2019 in the case of

BASALINGAPPA vs MUDIBASAPPA.              The counsel referring

this judgment brought to notice of this Court the discussion
                                 18



made in paragraph 17 in respect of KUMAR EXPORTS's case

referred supra and in paragraphs 18 to 20, it is held that Section

139 of the Act is an example of a reverse onus and the test of

proportionality should guide the construction and interpretation

of reverse onus clauses on the defendant-accused and the

defendant-accused cannot be expected to discharge on unduly

high standard of proof.


     20.    The   counsel   referring   these   judgments      would

vehemently contend that there cannot be an order of conviction

and confirmation as against the time barred debt since, it was

the transaction of the year 2008 and earlier cheques are also

given of the year 2011 and subsequent document of Ex.P2 is

also of the year 2011 i.e., after three years of the earlier

advancement of loan.      The counsel would vehemently contend

that there is no dispute with regard to the issuance of Cheque is

concerned   but   memorandum      of    understanding   came    into

existence in the presence of the police and reference in Ex.P2

also clear that on the intervention of police only this document

came into existence and even no defence evidence was adduced,
                                19



thus, it is clear that alleged loan is time barred debt and hence,

same cannot be recovered.


      21.   The other appeal filed by the appellant/complainant

in Crl.A.No.323/2019 is against the order of acquittal in respect

of the Cheque for an amount of Rs.9 lakhs.       The case of the

complainant before the Trial Court that in view of memorandum

of understanding dated 30.11.2011, both the complainant and

the accused were party in the said agreement. In view of the

said settlement, the accused duly acknowledged and ratified his

act of borrowing of hand loan of Rs.20 lakhs from the

complainant to over come the financial loss suffered by him in

the industrial unit.   It is also contend that the accused had

availed loan earlier and issued cheques and consequent upon

dishonour of Cheque issued by the accused, among three

cheques, only one Cheque was presented for Rs.10,75,000/- and

same was dishonoured and when the complainant made an

effort to persuade to get back his money, accused himself

approached the police and lodged a false complaint before the

Vijayanagar police station and Kamakshipalya police station and
                                  20



conciliation was made and consequently, issued three cheques

admitting the liability of Rs.15 lakhs and the present Cheque is

for Rs.9 lakhs dated 30.04.2012 and when the same was

presented, the same was dishonoured with an endorsement

'funds insufficient' and hence, issued the legal notice and the

accused gave reply denying the contents of the notice and failed

to pay the money and hence, filed the private complaint before

the Court.


     22.     After filing of private complaint, the Trial Court took

the cognizance and accused was secured and he did not plead

guilty and hence, the complainant examined himself as PW1 and

got marked the documents at Ex.P1 to P9 and subjected for

cross-examination. After recording the statement of the accused

under Section 313 of Cr.P.C, accused himself examined as DW1

and got marked the documents at Ex.D1 to D7 and also

subjected for cross-examination.


     23.     The Trial Court having considered both oral and

documentary evidence placed on record acquitted the accused

considering the evidence of PW1 wherein it is observed that why
                               21



he denied when Kamakshipalya police have called him to the

station on 13.11.2011.   He also denied the settlement entered

before the police, but he deposed that inspite of payment of

Rs.23 lakhs, settled the matter for Rs.15 lakhs saying that the

elder persons were met him to agree for the same, who is none

other than one Anilkumar.   But in order to show that the said

Anilkumar was intervened in the matter for conciliation and

settled the dispute for Rs.15 lakhs and Ex.P2-Cheque was given

for Rs.9 lakhs, the complainant not chosen to examine the said

Anilkumar. Though PW1 deposed as such, it is him to produce

the necessary documents with regard to the loan transaction of

Rs.20 lakhs is concerned. Having taken note of transaction, the

Trial Court comes to the conclusion that it was time barred

transaction since transaction took place on 02.06.2008 and there

was effort made by the complainant to prepare Ex.P1 in the

name of conciliation before the police since accused has denied

Ex.P1 and it has to be considered that Ex.P1 was not prepared or

entered into between the complainant and accused, not accepted

the document of Memorandum of Understanding and the Trial

Court held that the complainant separately obtained the cheques
                                 22



apart from memorandum, pronote and other documents, but the

same have been misused one after another and made the

parties to suffer by filing continuous litigation one after another.

Hence, the Trial Court not accepted the case of the complainant

and acquitted the accused for the offence punishable under

Section 138 of N.I.Act. Hence, the present appeal is filed by the

complainant challenging the said judgment before this Court.


      24.     The learned counsel for the appellant/complainant in

his arguments would vehemently contend that the very approach

of the Trial Court in acquitting the accused is erroneous.      The

Trial Court also erred in giving more importance to the

memorandum of understanding which came into picture from the

intervention of the police. When the police have settled the

matter, the issuance of cheques and other documents creates

doubt regarding the free will of the parties who entered into the

settlement.    Moreover, the accused has denied its existence,

preparation and execution including the signature.        The Trial

Court on its own absorbed that the settlement between the

complainant and the accused as per Ex.P1 is not satisfactorily,
                                23



therefore, it made it clear that under the coercion, Ex.P1 came

into force. Therefore, complainant cannot take the benefit of the

same. This approach of the Trial Court is erroneous. The Trial

Court drawn the presumption relying upon the judgment

reported in AIR 2007 NOC 2612 A.P. (G. VEERESHAM vs

SHIVASHANKAR AND ANOTHER) about the presumption

available to the complainant under Section 118 and 139 of

N.I.Act. The counsel also would vehemently contend that Section

139 of the N.I. Act provides that it shall be presumed, unless the

contrary is proved. The counsel also would vehemently contend

that as soon as the complainant discharges the burden to prove

that the instruments as executed by the accused, the burden

shifts on the accused and the accused did not choose to rebut

the evidence of the complainant.


      25.   The counsel also would vehemently contend that the

Trial Court erroneously considered the material on record when

the document of agreement was in existence. But the fact that

he had issued the fresh cheques in terms of the settlements

arrived between the parties.    The very approach of the Trial
                                24



Court that the accused himself entered into the witness box and

placed the documents at Ex.D1 to D7 which probabilize the case

of the accused is erroneous. The Court below without applying

its mind, comes to an erroneous conclusion and the Trial Court

not appreciated the complainant's evidence as per Ex.P4 and P6

and Ex.P6 is totally different and the same was narrated in the

affidavit evidence and no document is produced in support of his

defence.   The counsel also would vehemently contend that the

Trial Court in other two cases in respect of the very same

agreement and issuance of cheques, already convicted the

accused and confirmed the same in the appeal and revision is

filed before this Court and the said revisions also connected to

this appeal.   The document at Ex.D2 to D4 which are crated

documents and those are purchased by the accused himself and

those documents are relied upon by the Trial Court. The counsel

also would vehemently contend that the Trial Court committed

an error in relying upon the Krishna Janardhan Bhat's case

and very approach of the Trial Court is erroneous and it requires

interference of this Court.
                                25



      26.   The counsel for the appellant and respondent would

vehemently contend that in both the revision petitions, the

citations relied upon by the petitioners are not applicable to the

facts of the case on hand.


      27.   The counsel relies upon the judgment reported in

(2002) 1 SCR 906 in the case of A.V. MURTHY vs B.S.

NAGABASAVANNA and referring this judgment the counsel

would vehemently contend that at the stage of issuance of

summons, it was clearly illegal and erroneous to say that

cheques drawn by the respondent in respect of debt or liability

was not legally enforceable.


      28.   The counsel also relied upon the judgment reported

in (2023) 14 SCR 412 in the case of K HYMAVATHI vs THE

STATE OF ANDHRA PRADESH AND ANOTHER and contend

that if the cheque is issued in respect of debt and defence of

barred by limitation will be decided on evidence.


      29.   The counsel also relied upon the document of the

complaint given by the respondent/accused himself to the Joint
                                26



Commissioner of Police, Bengaluru on 10.11.2011 wherein he

categorically admits that he made the payment of Rs.7 lakhs on

15.09.2011 and hence, the transaction is admitted and only

complaint of harassment was given and when the accused

himself approached the police, matter was negotiated with the

police and the document of memorandum of agreement came

into existence and in the said document itself he has admitted

that he has to give only Rs.7 lakhs but the complainant

demanded or Rs.23 lakhs and same is unimagined and the said

document is also marked in C.C.No.5845/2013 as Ex.D7. Hence,

it is clear that the accused himself gave the complaint with the

Joint Commissioner of Police as well as Vijayanagar police station

and Kamakshipalya police station and document came into

existence. Unde such circumstances, the Trial Court ought not to

have disbelieved the document.


     30.    The counsel also relied upon the judgment of this

Court passed in CRL.R.P.NO.244/2011 dated 25.03.2022

wherein this Court discussed in detail regarding enhancement of

compensation is concerned and the amount was Rs.65,12,000/-
                                  27



based on the document at Ex.P2 to P5 and other documents and

the Trial Court sentenced to pay an amount of Rs.97,68,000/-

.But in the case on hand, not passed any order for doubling the

amount, which is a substantive amount.            The counsel would

vehemently contend that in two cases, only an amount of

Rs.3,05,000/- each was awarded as against Cheque of Rs.3

lakhs each and this judgment is applicable to the facts of the

case on hand for enhancement.


     31.     The counsel also relied upon the judgment of the

Apex Court reported in CRL.A.NO.1020/2010 in the case of

RANGAPPA vs SRI MOHAN and brought to notice of this Court

discussion   was    made   particularly   in    respect   of   Krishna

Janardhan Bhat's case referred supra which has been relied

upon by the respondent's counsel wherein it is held that the said

judgment in conflict with the statutory provisions as well as an

established line of precedents of this Court and same was

overruled and also Apex Court in the said judgment regarding

presumption    is   concerned,   when     the   accused   admits   the

signature on the Cheque though contend that cheques are taken
                                   28



forcible but the same has not been explained. The counsel also

would vehemently contend that no complaint was given though

he alleged that cheques are taken forcibly.


     32.     The counsel also relied upon the judgment of the

Apex Court reported in (2019) 2 SCR 24 in the case of BIR

SINGH vs MUKESH KUMAR wherein also discussion was made

in respect of Section 139 of N.I. Act as held that Section 139 of

N.I. Act is a presumption of law, as distinguished from

presumption of facts. Presumptions are rules of evidence and do

not conflict with the presumption of innocence, which requires

the prosecution to prove the case against the accused beyond

reasonable doubt.     The obligation on the prosecution may be

discharged    with   the   help   of   presumptions   of   law   and

presumption of fact unless the accused adduces evidence

showing the reasonable possibility of the non-existence of the

presumed fact.


     33.     The counsel also relied upon the judgment reported

in (2021) 11 SCR 432 in the case of M/S GIMPEX PRIVATE

LIMITED vs MANOJ GOEL and the counsel referring this
                                 29



judgment also would vehemently contend that in this judgment

it is categorically held that once a settlement agreement has

been entered into between the parties, the parties are bound by

the terms of the agreement and any violation of the same may

result in consequential action in civil and criminal law. It is also

held that in the present case, the first set of cheques which were

issued allegedly towards discharge of the liability under the

HSSA were dishonoured. The deed of compromise was entered

into thereafter on 12.03.2013.       The deed of compromise was

partially implemented by the payment of an amount of Rs.3

crores by demand draft to the complainant. Upon the receipt of

an amount of Rs.3 crores, Gimpex Private Limited was to grant

its no objection to the plea of bail of 'MG'. 'MG' undertook to pay

the balance of Rs.7 crores within three months in installments.

The second set of Cheques which were issued pursuant to the

deed of compromise were also dishonoured. The breach of the

deed of compromise has arisen due to the dishonoure of the

cheques which are issued by the accused towards discharge of

the remaining balance and Section 139 of the N.I. Act raises the

presumption unless the contrary is proved that the holder of a
                                   30



cheque receives the cheque of the nature referred to in Section

138 for the discharge, in whole or in part, of any debt or liability,

unless the contrary is proved, the Court cannot comes to other

conclusion.


      34.     The counsel also relied upon the judgment of the

Apex Court reported in CRL.A.1902/2011 in the case of R

VIJAYAN vs BABY AND ANOTHER and referring his judgment

also would vehemently contend that when there is a conviction

there should be a consequential levy of fine of an amount

sufficient to cover the Cheque amount and interest thereof at a

fixed rate of 9% per annum interest, followed by award of such

sum as compensation from the fine amount. This would lead to

uniformity in decisions, avoid multiplicity of proceedings (one for

enforcing civil liability and another for enforcing criminal liability)

and achieve the object of Chapter XVII of the Act, which is to

increase the credibility of the instrument.


      35.     The   counsel   referring   these   judgments     would

vehemently contend that the Trial Court committed an error in

comes to the conclusion that there was a agreement consequent
                                   31



upon the statement between the parties and those cheques are

issued in respect of the liability, now cannot contend that same

is barred by limitation and referring these judgments would

vehemently contend that when presumption to be drawn in

favour of the complainant and liability is accepted and fresh

agreement was entered between the parties in view of the

judgment of A.V. MUTHRY's case as well as other judgments

referred supra, the appeal requires to be allowed and the

judgment of the Trial Court is required to be set aside by

allowing the complaint.


       36.     Having heard the learned counsel appearing for the

respective parties and also on perusal of the material on record,

the points that would arise for the consideration of this Court

are:

       1.    Whether the Trial Court committed an error in

             convicting and sentencing the revision petitioner

             for the offence punishable under Section 138 of

             N.I.   Act    in    C.C.Nos.10885/2012       and

             19940/2012?
                                       32



      2. Whether the First Appellate Court committed an

            error in confirming the order of conviction and

            sentence     dated   01.01.2016        and   whether    it

            requires interference of this Court by exercising

            the          revisional          jurisdiction           in

            Crl.R.P.Nos.400/2016 and 401/2016?

      3.    Whether the Trial Court committed an error in

            dismissing    the    complaint    in    acquitting     the

            accused in C.C.No.5845/2013 and whether this

            Court can exercise the appellate jurisdiction in

            coming to the conclusion that the finding of the

            Trial Court is perverse and it requires to be set

            aside?

      4. What order?

Point Nos.1 to 3:

      37.     The issue of time barred debt is raised in all the

three cases. Hence, point Nos.1 to 3 are considered together for

consideration regarding the contention of liability is concerned as

well as all the cheques are issued connection with earlier

transaction as well as memorandum of agreement.
                                 33




      38.   Having considered the grounds urged in the revision

petitions, the main contention of learned counsel for the revision

petitioner is that Courts below committed error in relying upon

the evidence of P.W.1 and failed to take note of the fact that

memorandum of understanding came into existence at the

intervention of Police.   Learned counsel would also vehemently

contend that material disclose that according to the complainant,

transaction took place on 02.06.2008 and subsequently, fresh

cheques are issued on 30.12.2011 and also not disputes

issuances of Cheques, but only contention is that document of

memorandum of understanding cannot be relied upon and the

Trial Court in connected case not accepted the same and comes

to the conclusion that cheques have been issued in respect of

time barred debt and there cannot be any recovery and the

same is not legally enforceable debt.


      39.   Per contra, learned counsel for the respondent would

vehemently contend that very accused gave the complaint with

the Joint Commissioner of Police on 10.11.2011, wherein he

made an allegation that he made the payment of Rs.7,00,000/-
                                   34



and complainant is harassing. In the very document, he has

admitted he has to pay the balance amount of Rs.6,00,000/-.

Hence, it is clear that there was transaction and admitting the

liability, fresh cheques are given which renews the liability and

now cannot contend that pro-note ought to have been on the

date of Cheque. Having considered these contentions and also

the judgments which have been relied upon, this Court has to

analyze the material on record.


      40.   The main contention of learned counsel for the

revision petitioner is that in the judgment of Basalingappa's

case referred supra, in detail discussion was made and contend

that when cheques are issued in respect of time barred debt,

there cannot be any legally recoverable debt. Learned counsel

also relied upon the judgment of this Court i.e., Kalaburagi

Bench in THE BIDAR URBAN CO-OPERATIVE BANK LTD. VS.

MR. GIRISH and referring this judgment would contend that

138 of the N.I. Act is attracted only if there is legally recoverable

debt and it cannot be said that time barred debt is legally

recoverable debt. The counsel also relied upon the judgment of
                                35



Kerala High Court in Sasseriyil Joseph's case and confirmation

made by the Apex Court and Kumar Exports's case regarding

presumption is concerned and so also the judgment of Krishna

Janardhan Bhat's case referred supra.


      41.   Having taken note of said contention also, the

judgment relied upon by learned counsel for the respondent-

complainant in A.V. Murthy's case, it is not in dispute that issue

of legally recoverable debt could be considered at the time of

considering the evidence on record.    In the other judgment of

the Apex Court in K. Hymavathi's case, the Apex Court held

that said issue cannot be decided on merits and no dispute with

regard to this principle is concerned. Learned counsel also relied

upon the judgment of the Apex Court in Rangappa's case,

wherein at paragraph No.11, the Apex Court observed that Para

No.30 in Krishna Janardhan Bhat's case are in conflict with

the statutory provisions as well as an established line of

precedents of this Court.   Hence, Krishna Janardhan Bhat's

case cannot be relied upon. The counsel also relied upon Bir

Singh's case with regard to presumption is concerned and it is
                                36



also settled law that unless the presumption is rebutted by

raising probable case, the case of the accused cannot be

accepted.


     42.    Learned counsel for the respondent relied upon the

judgment of M/s. Gimpex Private Limited's case, wherein

discussion was made by the Apex Court regarding levy arising

from the settlement agreement and in the facts of the case on

hand, the very contention is that settlement was arrived

between the parties, wherein the Apex Court held that parties

are bound by the terms of the agreement and any violation of

the same may result in consequential action in civil and criminal

law and also taken note of the fact that cheques were issued

towards discharge of liability were dishonoured and a deed of

compromise was entered into thereafter and part payment was

also made and held that second set of cheques issued towards

deed of compromise was also dishonoured and subsequent

settlement between the parties is also recognized.


     43.    This Court would like to rely upon the judgment of

this Court reported in ILR 2006 KAR 4242 reported in
                                37



H. NARASIMHA RAO VS. R. VENKATARAM, wherein this

Court held with regard to offence under Section 138 of N.I. Act,

repayment of time barred debt, issue of Cheque, whether

constitute an offence, held that since no fresh consideration is

required to pay the time barred debt, and there is no legal bar

for the debtor agreeing to pay the time barred debt, the

dishonoured cheques issued towards repayment of time barred

debt does constitute an offence under Section 138 of the Act,

order of acquittal is set aside. In this judgment, the judgment

which has been relied upon by the learned counsel for the

respondent in A.V. Murthy's case is relied upon in paragraph

No.11 and given finding based on the judgment of the Apex

Court, wherein discussion was made with regard to sub-section

(3) of Section 25 of the Indian Contract Act, 1872, a promise

made in writing and signed by the person to be charged

therewith, or by his agent generally or specially authorized in

that behalf, to pay wholly or in part a debt of which the creditor

might have enforced payment but for the law for the limitation of

suits, is a valid contract.   This issue was also raised before

Division Bench of the Kerala High Court in Ramakrishnan's
                                 38



case following the ratio laid down in A.V.Murthy's case, referred

supra considering Section 25 of the Indian Contract Act, 1872.


      44.    This Court also would like to rely upon the judgment

of Kerala High Court reported in 2003 SCC ONLINE KER 420 in

the   case   of   DR.   K.K.   RAMAKRISHNAN      VS.   DR.   K.K.

PARTHASARADHY & ANOTHER, wherein at paragraph No.14,

discussed with regard to Section 25(3) and also in paragraph

No.24 held that when person issues a cheque, he acknowledges

his liability to pay. In the event of the cheque being dishonoured

on account of insufficiency of funds he will not be entitled to

claim that the debt had become barred by limitation and that the

liability was not thus legally enforceable, he would be liable for

penalty in case the charge is proved against him.


      45.    This Court also relies upon the judgment of Delhi

High Court reported in 2024 SCC ONLINE DEL 6421 in the

case of RAJEEV KUMAR VS. STATE NCT OF DELHI AND

ANOTHER, also taken note of the judgment of the Apex Court in

S. NATARAJAN VS. SAMA DHARMAN reported in (2021) 6

SCC 413 which is discussed in paragraph No.24 and also
                                39



discussed the judgment of RANGAPPA VS. SRI MOHAN and

both A.V. Murthy's case as well as S. Natarajan's case so also

the judgment of Madras High Court in M. BALAJI VS. PERIM

JANARDHANA RAO reported in 2020 SCC ONLINE MAD

28058, wherein at paragraph No.60 of the said judgment

discussed with regard to Sub-section (3) of Section 25 of Indian

Contract Act deals with acknowledgement time barred debt.

Having considered the material in detail, in paragraph No.37, the

Apex Court held that furnishing of a Cheque of a time-barred

debt effectively resurrects the debt itself by a fresh agreement

through the deeming provision under Section 25(3) of ICA. The

original debt therefore, through Section 25(3) of the ICA,

becomes legally recoverable enforceable to the extent of the

amount the Cheque has been given.      It is further held that by

the act of drawing a Cheque, the promisor i.e., the drawer, is

effectively stating that he has a liability to pay the drawee.

Drawing of the Cheque in itself, is acknowledgement of which

would trigger the provisions under Section 138 of NI Act.     To

deny a complainant/drawee of invoking the penal provisions of
                                   40



Section 25(3) of the ICA recognizing a fresh agreement to pay,

would be an unfortunate disentitlement.


        46.   This Court also relies upon the judgment of Apex

Court    reported   in   (2021)   6    SCC   413   in   the   case   of

S. NATARAJAN VS. SAMA                 DHARMAN      AND ANOTHER,

wherein it is held that whether the debt was time-barred or not

can be decided only after the evidence is adduced, it being a

mixed question of law and fact.        Further, in Cheque bouncing

cases, the initial presumption incorporated in Section 139 NI Act

favours the complainant and the accused can rebut the said

presumption and discharge the reverse onus by adducing

evidence.


        47.   This Court also relies upon the judgment of Punjab

and Haryana High Court reported in 2021 (2) ILR PUNJAB

AND HARYANA 671 in the case of SULTAN SINGH VS. TEJ

PARTAP, wherein it is held that a debt which has become time

barred can be enforced in case ingredients of Section 25(3) of

Contract Act are fulfilled.   A Cheque in writing signed by the

persons issuing it would come squarely within the ambit of
                                41



Section 25(3) of the Contract Act as to make the debt legally

enforceable on the date on which Cheque is drawn.              In

paragraph No.31, it is held that the issuance of a Cheque in

repayment of a time barred debt amounts to a written promise

to pay the said debt within the meaning of Section 25(3) of the

Contract Act and the said promise by itself would create a legally

enforceable debt or liability as contemplated by Section 138 of

the Negotiable Instruments Act.


      48.   This Court also relies upon the judgment of the Delhi

High Court reported in 2019 SCC ONLINE DEL 6711 in the

case of TARUN SAMDARSHI VS. STATE (NCT OF DELHI)

AND ANOTHER, wherein also in paragraph No.3, it is held that

the issuance of Cheque give rise to a presumption of the amount

being due and consequently an acknowledgement rendering the

plea of debt being time barred inconsequential.


      49.   Having considered the judgments of different High

Courts, the Apex Court as well as the judgments which have

been relied upon by learned counsel for the petitioner, the

judgment of this Court as well as Sasseriyil Joseph's case and
                                  42



Kumar Exports's case will not come to the aid of the

complainant.    Now, coming to the aspect of liability in all the

cases and presumptive value in respect of two revision petitions

is concerned, it is the main contention of learned counsel for the

revision petitioner that no opportunity is given and the same

ground was urged before the appellate Court and appellate Court

also turned down the said contention, since opportunity was

given and further opportunity given by the Trial Court was not

utilized by the revision petitioner, though cross-examined P.W.1

earlier   and   also   subsequently,   on   account   of   no   cross-

examination, it was taken as no further cross. No doubt, when

the case was set down second time for judgment, an application

was filed, the same was rejected and the fact that P.W.1 was

cross-examined earlier is not dispute.


      50.   It is also important to note that no defence evidence

was led before the Trial Court by the revision petitioner even

inspite of opportunity was given and no probable defence was

raised in both the cases regarding issuance of Cheque and not

disputed the signature on the document. But the only contention
                                43



is that subsequent Cheques are issued at the intervention of the

Police and document Ex.P9 is marked before the Trial Court in

C.C.No.5845/2013 and the very accused had approached the

Joint Commissioner of Police and when he had approached the

Police, Police have intervened between them. Hence, document

of memorandum of agreement came into existence, wherein the

accused categorically admitted the liability and issued fresh

Cheques i.e., subject matter of Cheques in all the three cases.

The document of Ex.P8 is also marked before the Trial Court for

having executed on demand promissory note, consideration

receipt in respect of Cheque for Rs.9,00,000/-. No doubt,

exhibits are interchanged while marking those documents before

the Trial Court, the same has been set right.    When once the

Police intervened regarding dispute between the complainant

and the accused and document came into existence i.e.,

memorandum of agreement which is marked in all the cases,

now the accused cannot contend that the liability is time barred

liability and this Court in detail discussed the same and in view

of Section 25(3) of the Indian Contract Act, when the accused

has acknowledged the debt in writing, he cannot contend that
                                       44



the liability is a time bared liability. Section 25(3) of the Indian

Contract Act, 1872 reads as hereunder:

       25. Agreement without consideration, void, unless
       it is in writing and registered or is a promise to
       compensate for something done or is a promise to
       pay a debt barred by limitation law.-
               (1).     xxxx xxxx xxxx
               (2).     xxxx xxxx xxxx
               (3). It is a promise, made in writing and signed by
               the person to be charged therewith, or by his agent
               generally or specially authorized in that behalf, to
               pay wholly or in part a debt of which the creditor
               might have enforced payment but for the law for
               the limitation of suits.


       51.     In the case on hand, it has to be noted that

memorandum of agreement which is marked before the Trial

Court in all the cases is very clear that earlier there was

transaction in the year 2008 and earlier when the accused had

issued Cheques, the first Cheque was dishonoured, immediately

on persuasion, he made demand to pay the amount in respect of

dishonoured Cheque. Thereafter, memorandum of agreement

came    into      existence    and   the    accused    also     acknowledged

issuance     of       three   Cheques      earlier   for   an    amount   of
                                 45



Rs.10,75,000/-, Rs.6,00,000/- and 6,25,000/-, in all to the tune

of Rs.23,00,000/-. It is also evident from the document of

memorandum of agreement that subsequently, three Cheques

are issued i.e., Cheque bearing No.412506 dated 30.12.2011 for

Rs.3,00,000/-, Cheque bearing No.412507 dated 27.02.2012 for

Rs.3,00,000/- and Cheque bearing No.412508 dated 30.04.2012

for Rs.9,00,000/- and the same is subject matter in the criminal

appeal filed by the complainant in view of the acquittal of the

accused. Hence, this document is very clear that fresh Cheques

are issued on account of recognizing earlier liability. In view of

the principles laid down in the judgment of the Apex Court,

judgment of the different High Courts, including this Court, this

Court comes to a conclusion that Court can invoke Section 138

of N.I. Act in respect of the liability, even if it is a time barred

debt subsequently through a document recognizing the liability

and also promised to pay the same. Hence, the very contention

raised by the learned counsel for the revision petitioner in all the

cases regarding no liability cannot be accepted.
                                 46



      52.   It is also brought to notice of this Court that the very

first witness to this document is none other than the wife of the

accused in the memorandum of agreement. Though the accused

contend that said document is obtained at the instance of the

Police, but the fact that the very accused himself approached the

Police is not in dispute. Hence, he cannot blow hot and cold and

at one breath says that document cannot be relied upon and in

another breath says tha the said document came into existence

at the intervention of the Police. In the very document itself it is

very clearly mentioned that First Party due to his financial crisis

could not mobilize required money to meet the dishonoured

Cheque. But, the Second Party finds suspected the reasons so

explained by the First Party, First Party approached the

Higher/Superior Police Officer and also Vijayanagar Police,

Bangalore and Kamakshipalya Police, Bangalore. It is out of the

successful negotiation and conciliation effectively done by the

said Police, the parties to this indenture have mutually agreed to

get an end to the litigation. When such averments are found in

the document itself and document came into existence after
                                   47



negotiation, now the accused cannot contend that the document

cannot be considered.


      53.    The Trial Court in the complaint filed by the

complainant in other case for Rs.9,00,000/- comes to such a

conclusion dismissing the complaint and Trial Court lost sight

that the very document of memorandum of agreement came into

existence at the intervention of the Police on behalf of the

accused and issued fresh Cheques and the very reasoning given

by the Trial Court while acquitting the accused is nothing but

perverse finding and failed to take note under what circumstance

the   document   of   memorandum           of    agreement       came     into

existence.      The   reason      given     by     the   Trial    Court     in

C.C.No.5845/2013 is that to rely at Ex.P1 memorandum of

understanding    entered   into    at     the    intervention    of   Police,

extracted the evidence of P.W.1 in paragraph No.56 and in

paragraph No.57 comes to the conclusion that taken into

transaction dated 02.06.2008, as on the date of filing complaint

it was time barred.     Therefore, there was effort made by the

complainant to make prepare the Ex.P1 memorandum of
                                 48



understanding in the name of conciliation before the Police

Station. Since, the accused has denied the Ex.P1, it has to be

considered that, Ex.P1 was not prepared or entered into between

the complainant and accused and the said reasoning is against

the very averment made in the document Ex.P1.            Apart from

that, document Ex.P9 which was marked by the accused himself

clearly disclose that he only approached the Joint Commissioner

of Police, Vijayanagar Police Station and Kamakshipalya Police

Station.


      54.   The   other   observation   is   that   accused   himself

prepared the document and signed and one Anil Kumar was

present and conciliated the matter and to believe the same, he

has not examined those witnesses. When the document came

into existence, issued fresh Cheques promising to pay the

amount and also observation that if at all he prove that he paid

Rs.20,00,000/- as he contended, he has to establish that he

possessed the requisite money as on the alleged date and

handed over the same to the accused when the document itself

was   executed earlier    i.e., Cheques,     promissory note     and
                                    49



consideration receipt.     Apart from that, when fresh agreement

was entered regarding liability at the intervention of Police with

the accused, the very approach of the Trial Court is erroneous, in

coming to the conclusion that agreement cannot be relied upon.

The Apex Court in detail discussed in M/s. Gimpex Private

Limited's case with regard to the liability and hence, the

judgments which have been relied upon by this Court are

consequent upon fresh agreement entered into between the

parties and there is a memorandum of agreement and Trial

Court committed an error in dismissing the complaint when

Cheques are issued admitting the liability and signature is also

admitted and the only contention is that at the intervention of

Police, the Cheques are issued.         But, the fact is that accused

himself approached the Police and at the intervention of Police

only, settlement was arrived and apart from that the accused

categorically   admitted    that   earlier   he   made   payment   of

Rs.7,00,000/- and he is liable to pay Rs.6,00,000/-. But the fact

is that accused entered into fresh memorandum of agreement

acknowledging levy of Rs.15,00,000/- and wife is witness to the

said document. Apart from that, the person, who witnessed the
                                     50



lending of money to the accused and went along with the

complainant is also signatory i.e., P.W.2-Janardhan and he has

been examined before the Trial Court with regard to the

transaction.    When such being the material on record, though

the accused examined himself as witness in other connected

acquittal case, the same not substantiates that he had raised the

probable defence and the Trial Court committed an error in

relying upon exhibit 'D' series relied upon by the accused and

instead of considering the material, particularly document of

memorandum of agreement, since the accused also admitted

issuance of Cheques and never disputed issuance of Cheques.

But, only contention is that the same are obtained at the

intervention of the Police and the same cannot be relied upon

and the said contention cannot be accepted.              The Trial Court

committed an error in accepting the defence theory of the

accused and committed an error in acquitting the accused.


      55.      Now   the   issue   is    with   regard   to   payment   of

compensation is       concerned. This Court, no doubt in the

judgment in CRL.R.P.NO.244/2011 dated 25.03.2022 when
                                51



higher amount was sought, having taken note of the fact that

amount was already awarded, did not interfere with the finding

of the Trial Court. However, counsel relied upon the judgment in

CRL.A.1902/2011 in the case of R VIJAYAN vs BABY AND

ANOTHER relied upon by learned counsel for the complainant,

wherein the Apex Court at paragraph No.16 observed that when

there is a conviction there should be a consequential levy of fine

of an amount sufficient to cover the Cheque amount and interest

thereof at a fixed rate of 9% per annum interest, followed by

award of such sum as compensation from the fine amount. This

would lead to uniformity in decisions, avoid multiplicity of

proceedings (one for enforcing civil liability and another for

enforcing criminal liability) and achieve the object of Chapter

XVII of the Act, which is to increase the credibility of the

instrument. Having considered the principle in the judgment and

considering the material on record and having taken note of the

fact that transaction is of the year 2008 and when the Trial Court

awarded amount of Rs.3,05,000/- as against Rs.3,00,000/-, no

appeal or revision is filed by the complainant for enhancement

challenging insufficient compensation.    Hence, in the revision
                                 52



petition filed by the accused, this Court cannot enhance the

compensation. However, taking note of the fact that Cheque was

bounced for an amount of Rs.9,00,000/- and Cheques are issued

in 2011, Court has to take note of principles laid down in the

judgment of the Apex Court while awarding the compensation.

Having considered the principles laid down in R Vijayan's case,

in paragraph No.18 of the judgment and this Court also re-

analyzed the material on record, matter requires to be interfered

with regard to the finding of the Trial Court in C.C.No.5845/2013

by answering point No.3 as 'affirmative', since there is a

perversity in the finding of the Trial Court and not properly

analyzed the material on record, particularly both oral and

documentary evidence placed on record, since no material is

placed to prove that accused had repaid the amount, subsequent

to memorandum of agreement. In the absence of cogent

evidence for having paid the amount, this Court can exercise the

revisional jurisdiction. Accordingly, I answer point Nos.1 and 2 in

the 'negative'.
                                           53



Point No.4:

      56.    In view of the discussion made above, I pass the

following:

                                     ORDER

(i) The revision petitions filed by the revision petitioner in Crl.R.P.Nos.400/2016 and 401/2016 are dismissed.

(ii) The appeal filed by the appellant in Crl.A.No.323/2019 is allowed. The judgment of acquittal passed by the Trial Court is set aside. Consequently, the complaint filed by the appellant is allowed and the respondent- accused is convicted for the offence punishable under Section 138 of N.I. Act and ordered to pay the compensation of Rs.15,00,000/- as against the Cheque amount of Rs.9,00,000/- to the appellant considering the transaction of the year 2008.

(iv) The respondent-accused is directed to pay the compensation of Rs.15,00,000/- within a period of three months from today. In default of payment of said compensation, the respondent-accused to undergo simple imprisonment for a period of one year. If the 54 compensation amount is paid, an amount of Rs.14,75,000/- is payable to the complainant and remaining amount of Rs.25,000/- shall vest with the State.

Sd/-

(H.P. SANDESH) JUDGE SN/ST