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 7, Cited by 0]

Delhi District Court

M/S N.C. Sukmal & Co vs M/S Apex Publishing House on 19 December, 2014

                              IN THE COURT OF MS. RIYA GUHA
                         METROPOLITIAN MAGISTRATE( NI Act­02),
                            CENTRAL, TIS HAZARI COURTS, DELHI


CC No. 42/J/12
UID No. 02401R0006322012


M/s N.C. Sukmal & Co.,
Office at 349, Chawri Bazar,
Delhi­110006
Through its partner
Sh. Prakash Chand Sethi                                               .......Complainant

                                   Versus 

M/s Apex Publishing House
Through its Proprietorship
Sh. Vipin Arora
Office at - 11062, Gali No. 2,
East Park Road, Karol Bagh,
New Delhi ­110005                                                     ......Accused




The offence complained of or proved                  :       u/s 138 NI Act

The plea of the accused person                       :       not guilty

Final order                                          :       Conviction

Date of institution of complaint                     :       05.01.2012

Date on which reserved for judgment                  :       09.12.2014

Date of pronouncement of judgment                    :       19.12.2014

CC no. 42/J/12              NC Sukmal & Company VS M/s Apex Publishing House               Pages 1 of 15
 J U D G M E N T :

1. Brief facts of the case of the complainant is that the complainant is doing the business of supplying of raw paper materials to the respective buyers under the name and style of M/s N.C Sukmal & Co. and its partner namely Sh. Prakash Chand Sethi is duly authorized to appear, sign, verify and file the present complaint vide Special Power of Attorney dated 08.12.2011, duly executed by its partners.

2. That the accused Namely Vipin Arora, proprietor of M/s Apex Publishing House was doing business with the complainant since January 2011 and due to regular business dealings with the complainant, the accused become very close to the complainant. On the basis of good relationship with the complainant, it started supplying the raw paper material on credit basis to the accused.

3. That in discharge of its legal liability, the accused issued one cheque as part payment of the material supplied on credit, which cheque is bearing no. 387332 dated 15.07.2011 for Rs. 78,424/­, drawn on Punjab National Bank, Jharsa (Gurgaon), Haryana­122001, in favour of the complainant with the assurance that the said cheque will be encashed on its presentation with the bank. The original cheque is exhibited as Ex.CW1/2.

CC no. 42/J/12 NC Sukmal & Company VS M/s Apex Publishing House Pages 2 of 15

4. That the complainant presented the said cheque with his banker i.e. Oriental Bank of Commerce, Chawri Bazar, Delhi­110006 but the said cheque was returned unpaid by banker of the accused for the reasons "Funds Insufficient" and thereafter the complainant apprised the same and the accused requested the cheque to be presented again and the same may be honoured on representation. The complainant again represented the said cheque in his banker lastly in the month of November 2011 but the same was again returned unpaid with remarks "Funds Insufficient" vide rejected instruments advise dated 21.11.2011 and the same was informed to the complainant by his banker. The original return memo is exhibited as Ex.CW1/3.

5. That immediately after the dishonor of the cheque, the complainant apprised about the same to the accused but the accused avoided to speak to the complainant. From the conduct of the accused , it became clear that the accused was well aware that he is not having sufficient funds in his account and the said cheque will not be honoured by his banker on presentation. Therefore, the complainant sent a legal demand notice dated 23.11.2011 through registered AD post as well as speed post which was duly served on the accused. The copy of the legal notice is Ex.CW1/4, the postal receipts are Ex.CW1/5 and Ex.CW1/6 and the registered AD card is Ex.CW1/7. That the accused failed to comply with the demand made in the legal demand notice and therefore, committed an offence under section 138 of the Negotiable Instruments Act . CC no. 42/J/12 NC Sukmal & Company VS M/s Apex Publishing House Pages 3 of 15

6. After hearing the arguments on summoning, sufficient grounds were made out against the accused u/s 138 NI Act and process was issued against him vide order dated 10­02­2012. On his appearance, the accused Vipin Arora was admitted to bail. Notice U/s 251 Cr.P.C was framed upon the accused on 23­09­2013 to which he pleaded not guilty and claimed the trial. He stated the following as his plea of defence:

"I do not plead guilty and claim trial. The cheque in question was given in advance as security for supplying the demanded goods but the complainant has not supplied the goods. the cheque in question is without any consideration and the complainant without any authority has misused the cheque in question by presenting the same for encashment with malafide intention to cause wrongful loss to me. I have not received any statutory notice U/s 138 of NI Act. "

7. The matter was thereafter posted for cross­examination of the complainant. The attorney of the complainant Sh.Prakash Chand Sethi was duly cross­examined by the Ld.Counsel for the accused at length, on the dates 27­01­2014, 13­03­2014 and 29­04­ CC no. 42/J/12 NC Sukmal & Company VS M/s Apex Publishing House Pages 4 of 15 2014. After due cross examination of the complainant, the CE was closed and statement of the accused under Section 313 Cr. PC was recorded on 02­07­2014. In response to the incriminating circumstances appearing in evidence against the accused, the accused stated the following:

"I am innocent.
The cheques in question given to the complainant as security for supplying of material but complainant has failed to supply the material so far and he has misused the security cheques. I have no liability. The said complaint is filed by the accused with malafide intention for extorting the money."

8. Thereafter, the matter was posted for defence evidence. The accused suffered a statement that he did not wish to lead DE. Hence, his statement to such effect was recorded on 12­08­2014, and the DE was accordingly, closed. The matter was then fixed for final arguments which were advanced by both the parties.

9. It is submitted on behalf of the complainant that he has fulfilled all the legal requirements U/s 138 of the Negotiable Instruments Act. It is submitted that it is CC no. 42/J/12 NC Sukmal & Company VS M/s Apex Publishing House Pages 5 of 15 established that the cheque exhibited as Ex.CW1/2 was issued by the accused in favour of the complainant in discharge of the liability i.e. for payment of the goods that had been supplied by the complainant. The factum of dishonour of such cheque is also proved by the return memo which is Ex.CW1/3. It s further submitted that statutory legal demand notice dated 23.11.2011 had been duly sent by the complainant. The legal demand notice is proved as Ex. CW1/4 and delivery proofs of the same are marked as Ex.CW1/5, Ex.CW1/6 and Ex.CW1/7. Hence, the Ld. counsel for the complainant has submitted that all the statutory requirements have been duly proved and the accused has failed to rebut the presumptions operating in favour of the complainant. It is submitted that nothing worthwhile or contradictory has come out from the cross­ examination of the complainant and further submitted that the accused has failed to prove that the cheque was not issued towards any legally enforceable liability but as security.

10. On the other hand the Ld. counsel for the accused has submitted that the complainant had deposed that the firm is registered, but he had failed to show any document. He further submits that the partner i.e. Mr. Prakash Chand Sethi is not authorized to file the present complaint on behalf of the partnership concern.

11. Perusal of the record shows that, during the cross­examination such partner i.e. Mr. Prakash Chand Sethi, CW1 was asked about his authority to file the present CC no. 42/J/12 NC Sukmal & Company VS M/s Apex Publishing House Pages 6 of 15 complaint. He clearly stated that there are three partners of the complainant concern, he himself and the other partners being Mr. Sanjay Sethi and Ms. Shashi Sethi. He has also deposed that the complainant firm is a registered one. On the next date of his cross­examination he produced the copy of Form­A ( marked as Mark A), which is a document maintained by the Registrar of Companies, U/s 59 (4) of the Indian Partnership Act, 1932. Perusal of such document reveals that the complainant concern i.e. "NC Sukmal & Co." was registered on 08.06.2006 and that Mr. Prakash Chand Sethi, Mr. Sanjay Sethi and Ms. Shashi Sethi are the three partners of such partnership firm. Hence, it stands duly established that the complainant concern is registered partnership firm and there is nothing to disbelieve the document Mark'A' which is a public document.

12. When questioned on the authority to represent the complainant firm, the CW1 had relied on Ex.CW1/1 which is SPA dated 08.12.2011 authorizing the CW1 Mr. Prakash Chand Sethi, being a partner to represent the complainant company in Civil and Criminal proceedings. The SPA has been duly witnessed by two witnesses and the same has been duly notarized. The Ld. counsel for the accused had argued that the Legal Demand Notice is dated 23.11.2011 and the SPA Ex.CW1/1 had been executed on 08.12.2011. Hence, it is argued on behalf of the accused that there was no authority on 23.11.2011 in favour of Mr. Prakash Chand Sethi to send the Legal Demand Notice, since the SPA is of later date.

CC no. 42/J/12 NC Sukmal & Company VS M/s Apex Publishing House Pages 7 of 15

13. The Court is not convinced with the arguments put­forth by the accused. A partnership, as per the the Indian Law is no more than an aggregate of natural persons who have joined the firm. As per the Indian Partnership Act, a person is an agent of the other partners and at the same time he acts as a principal. This kind of relationship is inherent in the status of a partner and does not necessarily arises out of an contract of the agency. Also, as per the Indian law when a partner acts within the scope of his actual authority (implied or expressed), the same act will bind the partnership when he does anything in ordinary course of carrying of partnership business. So, for these purposes the partner's act will deemed to be to of the other partners or the Firm.

14. In this particular case, even if a legal demand notice had been sent on 23.11.2011 and the SPA was executed later on 08.12.2011, the CW1 Mr. Prakash Chand Sethi had implied authority, as acting both as principle and agent of the complainant partnership firm, to do all acts necessary in the normal course of his business. Sending a legal demand notice is one of the acts necessary to protect the interest of the partnership concern. Moreover, once a SPA is executed, there is an implied ratification of all the prior acts done by the party. Hence, the argument put­forth by the Ld. counsel for the accused is not tenable and the same is rejected.

15. Also, the Ld. counsel for the accused had argued that no acknowledgment of any CC no. 42/J/12 NC Sukmal & Company VS M/s Apex Publishing House Pages 8 of 15 kind has been shown by the complainant to prove the supply of goods,i.e. no bilty or any kind of acknowledgment or receipt has been produced . When the CW1 was cross­ examined on this aspect he relied the carbon copy of the counterpart of a bill which was marked as Ex.CW1/1A ( the carbon copy of this bill dated 11­05­2011 has been tagged and relied as evidence in the present case CC no.42/J/12, the other related matter is CC No.43/J/12 where common evidence led in both cases and both these matters are being disposed off simultaneously).

16. It is argued by the complainant that the cheque in question was issued in discharge of part liability under such bill invoice dated 11.05.2011 and the same is Ex.CW1/1A. The Ld. counsel for the accused argued that the bill does not bears any receiving of the accused . However, the complainant had stated during the cross­ examination that the bill Ex.CW1/1A had been received by the authorized person of the accused. The accused, but obvious, denied such receiving and had denied such supply of goods under the bill. However, the complainant has produced the bill which is dated 11.05.2011 and the same bears the quantity and the total amount of goods supplied to the proprietorship concern of the accused i.e. "Apex Publishing House, 4234/1, Ansari Road, Darya Ganj, Delhi". Apart from mere denial on the part of the accused that he does not know as to who has received the bill, there is nothing on record to suspect the document Ex.CW1/1A. Once the complainant had shown the document Ex.CW1/1A, in discharge of which the cheque was issued and the same forms the consideration for CC no. 42/J/12 NC Sukmal & Company VS M/s Apex Publishing House Pages 9 of 15 issuance of the cheque, the complainant need not prove in the negative that such document was not in fact issued by the complainant.

17. Also, during his cross­examination, the CW1 was asked to produce his IT returns and Sales Tax returns. On the subsequent date of the cross­examination, he produced such documents i.e. the Form D­VAT which was exhibited as Ex.CW1/Z1 (total 10 pages). I have gone through these documents and the same were returns filed by the complainant concern with the VAT Department for the period of the year 2011. Going through these documents, it is revealed that in the summary of sales and outward branch transfer register which the complainant had apparently filed with the returns, there was the summary of the goods supplied by the complainant to various business associates. At entry no. 17 the name of the proprietorship concern of the accused "Apex Publishing House" has been mentioned and the same is of May, 2011. This further proves that goods had in fact being supplied by the complainant and relevant mention in their IT and Sales Tax return was made by the complainant concern. The Ex.CW1/Z1 is a contemporaneous document and there is nothing to disbelieve such document produced by the CW1.

18. Another argument that has been raised by the accused is that the cross­ examination of the CW1 does not support his own case in as much the goods were stated to have been supplied by the CW1 somewhere in the Shahadra Region, but the CC no. 42/J/12 NC Sukmal & Company VS M/s Apex Publishing House Pages 10 of 15 bill Ex. CW1/1A mentions the address of the accused of Darya Ganj, and on the other hand the address of the accused mentioned in memo of parties of the present case is of Karol Bagh. However, I find no force in this argument put­forth by the accused. It is not necessary that the goods have to be supplied on the address mentioned in the bill. It is not unnatural that the goods have been supplied to some other place apart from the actual office address of the accused. Moreover, this is a minor contradiction in the cross­examination of the CW1, it definitely does not mean that the entire evidence of the complainant can be thrown out on this ground only.

19. In support of his contentions that a case under section 138 of NI Act does not lie in the scenario where the accused has issued a security cheque, the accused has relied on the judgment of "M/s Indus Airways Pvt.ltd & Ors versus M/s Magnum Aviation Pvt. Ltd & Anr" 2014(2)JCC 115. With all due respect to this cited judgment, the case of the accused simply does not fall within the purview of this judgment. It is not the complainant's case that the cheque was given in advance by way of security or that it was an advance payment for purchases yet to be made. The complainant's case is that the cheque was issued in lieu of material supplied on credit. That is the material had already been supplied. Mere taking of the plea by the accused that the cheque was a security cheque is of no help to the accused when the accused has utterly failed to show that the cheque was infact a security cheque. Mere plea does not tantamount to proof. I am of the considered view that a bare explanation of accused cannot be accepted in the CC no. 42/J/12 NC Sukmal & Company VS M/s Apex Publishing House Pages 11 of 15 absence of any supporting material. Reliance can be placed in this regard on "V S Yadav vs Reena" CrLA No. 1136/2010 decided on 21.09.2010.

20. All the case­law relied on by the accused viz. " Amit Chandbhan versus Rehman Mohammed And Anr", 2013 ACD 885(Guj); "Anil Singla versus Sanjay Kumar" 2013 ACD 965(P&H); "Shriniwas Ramdas verus Shantaram Pandurang"

2013ACD 205(Bom); "Kumar Share Brokers Ltd. versus Sanjiv Diwan" 2013 ACD 1027(Del), are not applicable in the present factual scenario though they were relevant in the particular context on which these judgments were rendered.

21. For the offence under Section 138 NI Act to be made out against the accused, the complainant must prove the following points that:

(a) The accused issued a cheque on an account maintained by him with a bank.
(b) The said cheque had been issued in discharge, in whole or in part, of any legal debt or other liability.
(c) The said cheque has been presented to the bank within a period of six months from the date of the cheque or within the period of its validity.
(d) The aforesaid cheque, when presented for encashment, was returned unpaid /dishonoured.
(e) The payee of the cheque issued a legal notice of demand to the CC no. 42/J/12 NC Sukmal & Company VS M/s Apex Publishing House Pages 12 of 15 drawer within 30 days from the receipt of information by him from the bank regarding the return of the cheque.
(f) The drawer of the cheque failed to make the payment within 15 days of the receipt of aforesaid legal notice of demand.

22. Hence, the complainant must firstly show that the cheque in question was issued by the accused in its favour. There is no denial by the accused that the cheque was issued by him in favour of the complainant. Hence, in view of the same, no further proof to prove this fact is required. Secondly, the complainant must show that the said cheque was issued by the accused towards the discharge of a legal liability due in the favour of the complainant. The complainant has proved the same and the same has been discussed at length in the previous paragraphs and the same is not repeated.

23. Next, the complainant must prove that the cheque had been presented for payment within the limitation period. It is matter of record that the cheque Ex.CW1/2 was issued for 15/07/2011 and the same was presented for encashment on 10­11­2011 as per the returning memo Ex.CW1/3, i.e. within a period of 6 months from the effective date. Hence, this essential ingredient is also made out. Fourthly, the complainant must show that on the presentment of the cheque, the same was returned unpaid or dishonored. As mentioned earlier, the returning memo Ex.CW1/3 is on record which clearly show that the cheque was returned unpaid for 'Funds Insufficient'. In view of the CC no. 42/J/12 NC Sukmal & Company VS M/s Apex Publishing House Pages 13 of 15 same, this essential ingredient is also complied with.

24. Then, the complainant must show that it had issued a legal notice upon the accused within the stipulated period of 30 days of the dishonour of the cheque. The complainant has placed on record the copy of legal notice dated 23­11­2011 which is proved as Ex.CW1/4. The postal receipts and the acknowledgment card are Ex.CW1/5 to Ex.CW1/7. The Accused has denied the receipt of legal notice. However, the address of the accused as mentioned on the acknowledgment cards is the same as furnished by him in his bail bonds. As per the AD cards, the legal notice has been duly received. In this regard, it has been held by the Hon'ble Supreme Court in C.C. Alavi Haji v. Palapetty Muhammed & Anr.,(2007) 6 SCC 555 that when the notice is sent by registered post by correctly addressing the drawer of the cheque, the mandatory requirement of issue of notice in terms of clause (b) of proviso to Section 138 of the Act stands complied with. Hence, as the legal notice has been sent to the correct address, this ingredient is also fulfilled.

25. Lastly, the complainant must show that the accused has failed to make the payment within 15 days of the receipt of legal notice. This is a matter of record. The accused has admitted that he did not make payment to the complainant. His only defence is that the cheque was given as security. This aspect has already been discussed earlier.

CC no. 42/J/12 NC Sukmal & Company VS M/s Apex Publishing House Pages 14 of 15

26. In view of the above discussion, the court is satisfied that the complainant has proved beyond reasonable doubts that the accused has committed the offence under Section 138, Negotiable Instruments Act, 1881. On the other hand the accused has failed to prove his defence and to rebut the case of the complainant. Hence, the accused Vipin Arora, Proprietor of M/s Apex Publishing House of 11062, Gali no.2, East Park Road, Karol Bagh, Delhi­05 is convicted for the offence under section 138 of the Negotiable Instruments Act, 1881 .

List the matter for arguments on quantum of sentence on 06­01­2015.

Announced in open court                                                      (Riya Guha)

today i.e. on 19/12/2014                                                MM (C­02/NI Act)/Delhi    




CC no. 42/J/12              NC Sukmal & Company VS M/s Apex Publishing House                  Pages 15 of 15