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. 43/J/12
UID No. 02401R0006312012
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 Proprietor
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 : 05012012
Date on which reserved for judgment : 09122014
Date of pronouncement of judgment : 19122014
CC no. 43/J/12 NC Sukmal & Company v/s MS Apex Publishing house 1 of 16
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. The special power of attorney dated 08122011 is Ex.CW1/1.
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 which established between the parties, 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.387331, dated 11.07.2011 for Rs.75,000/, drawn on Punjab National Bank, Jharsa (Gurgaon), Haryana, in favour of the complainant with the assurance that the said cheque will be encashed on its presentation with the bank. The original CC no. 43/J/12 NC Sukmal & Company v/s MS Apex Publishing house 2 of 16 cheque is exhibited as Ex.CW1/2.
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 will be honoured. The complainant again presented the said cheque with his banker lastly in the month of November 2011 but the same was again returned unpaid with remards "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 its account and the said cheque will not be honoured by his banker on presentation. Accordingly, the complainant sent a legal demand notice dated 23112011. the copy of the notice is Ex.CW1/4 and the delivery proofs i.e. postal receipts and the AD card are CC no. 43/J/12 NC Sukmal & Company v/s MS Apex Publishing house 3 of 16 Ex.CW1/5 to Ex.CW1/7. That when the accused failed to comply with the legal demand notice, the complainant was left with no other option, hence, the present complaint.
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 2309 2013 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 cross CC no. 43/J/12 NC Sukmal & Company v/s MS Apex Publishing house 4 of 16 examined by the Ld.Counsel for the accused at length on the dates 27012014, 13032014 and 29042014. 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 established that the cheque exhibited as Ex.CW1/2 was issued by the CC no. 43/J/12 NC Sukmal & Company v/s MS Apex Publishing house 5 of 16 accused in favour of the complainant in discharge of the liability 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 & Ex.CW1/7. Hence, the Ld. counsel for the complainant has submitted that of the legal demand notice 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 crossexamination 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 CC no. 43/J/12 NC Sukmal & Company v/s MS Apex Publishing house 6 of 16 partner i.e. Mr. Prakash Chand Sethi, CW1 was asked about his authority to file the present 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 CC no. 43/J/12 NC Sukmal & Company v/s MS Apex Publishing house 7 of 16 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.
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 act 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 agencies. 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 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 CC no. 43/J/12 NC Sukmal & Company v/s MS Apex Publishing house 8 of 16 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 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 crossexamined 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 Ccno.42/J/12, common evidence led in both cases and 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 crossexamination 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 CC no. 43/J/12 NC Sukmal & Company v/s MS Apex Publishing house 9 of 16 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 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 CC no. 43/J/12 NC Sukmal & Company v/s MS Apex Publishing house 10 of 16 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 crossexamination 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 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 CC no. 43/J/12 NC Sukmal & Company v/s MS Apex Publishing house 11 of 16 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 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 CC no. 43/J/12 NC Sukmal & Company v/s MS Apex Publishing house 12 of 16 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 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 tha the CC no. 43/J/12 NC Sukmal & Company v/s MS Apex Publishing house 13 of 16 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 11072011 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 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. CC no. 43/J/12 NC Sukmal & Company v/s MS Apex Publishing house 14 of 16 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. 43/J/12 NC Sukmal & Company v/s MS Apex Publishing house 15 of 16
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. 43/J/12 NC Sukmal & Company v/s MS Apex Publishing house 16 of 16