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 6]

Punjab-Haryana High Court

Kiran Finance Company vs Sukhdev Kishan on 3 October, 2005

Equivalent citations: IV(2006)BC504, 2006CRILJ766, (2006)142PLR264

Author: Pritam Pal

Bench: Pritam Pal

JUDGMENT
 

Pritam Pal, J.
 

1. This appeal has been preferred by Kiran Finance Company, Hoshiarpur through its Managing Partner, Capt. Lakhwinder Singh Gill against order dated 26.2.2002 passed by learned Judicial Magistrate, 1st Class, Hoshiarpur, whereby respondent-Sukhdev Kishan was acquitted in a complaint case No. 9 of 18.11.1999 filed under Section 138 of the Negotiable Instruments Act, 1881 (for short, "the Act").

2. The case of the complainant shorn of details, is like this: Respondent-Sukhdev Kishan had purchased a Matador bearing registration No. HP-20-1444 vide Hire Purchase Agreement (Ex. DX) dated 20.5.1996 for an amount of Rs. 3,20,000/-. The said amount was to be paid in 36 installments. In the event of failure, 4% overdue charges were also agreed to be paid on the defaulted amount. To discharge his partial liability, respondent Sukhdev Kishan had issued a cheque No. 570893 dated 24.9.1999 worth Rs. 85,000/- to the complainant-appellant, but, the same was dis-honoured on account of insufficient funds. A legal notice dated 11.10.1999 (Ex.C6) was issued to the respondent to make payment but, of no avail. Ultimately, on these aforesaid allegations, complainant-appellant had filed a complaint under Section 138 of the Act. After recording the preliminary evidence, the respondent was summoned to face trial for commission of offence under Section 138 of the Act.

3. In order to prove its case, the appellant examined as many as three witnesses, namely CW-1 Lakhwinder Singh Gill, complainant, CW-2 Gurinderpal Singh, Special Assistant of the Oriental Bank of Commerce, Hoshiarpur and CW-3 Naresh Pal, Clerk-cum-Cashier, State Bank of Patiala, Una.

4. After closure of the evidence by the appellant, the respondent was examined in terms of Section 313 of the Code of Criminal Procedure wherein, he denied the incriminating evidence appearing against him. In answer to the last but one question, the respondent submitted that the cheque-in-dispute, bearing his signatures only, was handed over to the appellant as a security and it was never issued by him in order to discharge the liability.

5. Learned trial Magistrate after appraisal of the evidence and hearing learned counsel for the parties, came to the conclusion that the cheque (Ex. C2) dated 24.9.1999 worth Rs. 85,000/- was issued by the respondent in favour of the appellant but the same was issued when the debt taken by the respondent had already become time-barred. On this observation no liability could be fastened upon the respondent under Section 138 of the Act and as such, he was acquitted in the Complaint case. This is how feeling aggrieved, the appellant has come up in this appeal.

6. I have heard learned counsel for the parties and have also gone through the file carefully.

7. The only contention raised on behalf of the appellant is that under Section 19 of the Limitation Act, 1963, a fresh period of limitation shall be computed from the time, when the last payment was made by the respondent to discharge his liability. He then made a reference to the cross-examination of CW-1 Capt. Lakhwinder Singh Gill wherein he stated that the aforesaid Matador purchased by the respondent was returned to him (appellant) in September, 1999 and ultimately, the same vehicle was disposed of in an open auction on 18.10.2000 for a sum of Rs. 30,000/-. After making reference to the above given by the appellant in his cross-examination, learned counsel for the appellant also relied upon the decision in S. Krishnamurthy v. A.R. Rajan 1996 Crl. Law Journal 3552 and then contended that in the given circumstances, the trial Court should have drawn an inference that the last payment was made on 18.10.2000 towards the debt liability and as such the cheque dated 24.9.1999 was issued well within the time and the complaint case was thus, also not time-barred though it is held to be time-barred by the trial court.

8. On the other hand, learned counsel for the respondent repelled the aforesaid point of argument raised on behalf of the appellant and contended that in a criminal case, the complainant has to prove his case beyond reasonable doubt for holding the accused guilty under any particular offence. Here, in the instant case, the appellant had all the records pertaining to details of payment and acknowledgement thereof in his custody, but the same was not produced for the reasons best known to it. In fact, had that records been brought on the file, the same would have gone against the appellant. In order to prove the payment of last installment, some receipt or acknowledgement or some writing in proof thereof, on behalf of the respondent should have been produced for the purpose of computing the period prescribed for limitation for filing the complaint case, but there is no such document on the file. At the last leg of his argument, learned counsel for the respondent also relied upon the Supreme Court judgment in Sant Lal Mahton v. Kamla Prasad and Ors. . In the alternative, he also relied upon the decision in Amit Desai v. Shine Enterprises 2000(3) R.C.R. (Criminal) 255 and then contended that here, in the instant case, partnership of Capt. Lakhwinder Singh Gill, complainant, as a Managing Partner in the appellant-Company is not proved and in such circumstances, criminal complaint filed by a person, who is not proved to be a partner in the registered firm or Companyjs not maintainable.

9. I have given my thoughtful consideration to the above rival contentions of the learned counsel for the parties and find no merit in the point raised on behalf of the appellant, inasmuch as, a perusal of the evidence brought on the file by the appellant goes a long way to show that there is not a iota of any positive evidence, which could give any date and time of the last payment, made by the respondent in favour of the appellant. According to the case of the respondent, he had paid the entire amount of debt, whereas, the case of the appellant is that only partial payment was made by the respondent. Admittedly, the entire record pertaining to the payment of installments and sale of the vehicle, which was returned to it in September, 1999, was with the appellant, but the same has been withheld for the reasons best known to the complainant-appellant-Company. Moreover, the auction of the said vehicle is stated to have taken place on 18.10.2000, but that cannot be taken to be the date of last payment on behalf of the respondent, inasmuch as, at that time, the vehicle was in the possession of the appellant. Moreover, on the said date i.e. 18.10.2000, the liability of discharging the debt had become time-barred. In this regard, it is pertinent to mention here that as per the Hire Purchase A greement ( Ex.DX), the e ntire debt amount to t he t une o f Rs. 3,20,000/- w as made payable in 36 monthly installments, with effect from 20.5.1996 and as such, the same had to be paid within three years i.e. on or before 20.5.1999. As stated above, the cheque dated 24.9.1999 was issued by the respondent when the debt liability had become time-barred. In S.Krishnamurthy's case (supra), relied upon by learned counsel for the appellant, it was proved that accused had paid the interest on various dates in respect of alleged time-barred pronotes and thereby the disputed pronotes had not become time-barred. But, here in the instant case, as discussed above, the appellant was miserably failed to give any specific date, either in his complaint or in his examination-in-chief in respect of the last payment of installment or interest so as to bring the claim of the appellant within time. On the other hand, under Section 19 of the Limitation Act, 1963 which corresponds to the earlier Section 20 of the Limitation Act, 1908, the payment has got to be proved in a particular way i.e. on the basis of some writing or signed acknowledgement. In this regard, it has been observed by their Lordships of the Apex Court in Sant Lal Mahton's case (supra) as under:-

It is the payment which really extends the period of limitation under Section 20 but the payment has got to be proved in a particular way and for reasons of policy the legislature insists on a written or signed acknowledgement as the only proof of payment and excludes oral testimony. Unless, therefore, there is acknowledgement in the required form, the payment by itself is of no avail. However, while the Section requires that the payment should be made within the period of limitation, it does not require that the acknowledgement should also be made within that period. But while it is not necessary that the written acknowledgement should be made prior to the expiry of the period of limitation, it is essential that such acknowledgement whether made before or after the period of limitation must be in existence prior to the institution of the suit. Whether a suit is time barred or not has got to be determined exclusively with reference to the date on which the plaint is filed and the allegations made therein. To claim exemption under Section 20, the plaintiff must be in a position to allege and prove not only that there was payment of interest on a debt or part payment of the principal, but that such payment had been acknowledged in writing in the manner contemplated by that section. The ground of exemption is not complete without this second element and unless both these elements are proved to exist at the date of the plaint the suit would be held to be time barred. Where none of the payments were endorsed on the bond itself and there was no acknowledgement either in the handwritten of are or signed by the debtors prior to the institution of the suit, but in the written statement filed in the suit the defendants admitted the payments specified in the plaint as made on the respective dates and the written statement was signed by defendants it would not fulfill the requirements of a signed acknowledgement as is contemplated by the proviso to Section 20....

10. It is settled law that in a criminal case, prosecution has to stand upon its own legs and it c annot t aken the advantage of weak defence before holding the accused guilty. Thus, it was the bounden duty of the complainant to establish its case by giving specific date and time regarding the payment of installment of debt liability by the respondent in order to show that the claim of the complainant was not time-barred when the cheque (Ex.C2) dated 24.9.1999 was issued in the name of appellant-company of which Capt. Lakhwinder Singh Gill was the Managing Partner. But, as discussed above, he has failed to produce any cogent and convincing evidence in that behalf. Further, it is evident on the file that the respondent also took an objection when Capt. Lakhwinder Singh Gill had stated in his examination-in-chief that he was the Managing Partner of Kiran Finance Company. Even then, the appellant failed to prove that he was also a partner of the said company, which is stated to have been registered. A photocopy of Form 'C' has been placed on the file as Ex.Cl, but that too has not been attested by any competent authority and the same does not show Capt. Lakhwinder Singh Gill to be its Managing Partner. In such circumstances, the criminal complaint or the appeal filed on behalf of a company, by the appellant, who is not proved to be a partner of the registered Company/Firm, is held to be not maintainable.

11. In view of my foregoing discussion, I have no hesitation to hold that the appeal filed by Capt. Lakhwinder Singh Gill, complainant-appellant is devoid of any merit and as such, the same is hereby dismissed.