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 4, Cited by 1]

Andhra HC (Pre-Telangana)

K. Muralidhar Rao vs State Of Andhra Pradesh And Anr. on 30 July, 1997

Equivalent citations: 1997(6)ALT79, [1998]91COMPCAS723(AP), 1998CRILJ748

Author: T. Ranga Rao

Bench: T. Ranga Rao

JUDGMENT
 

 T. Ranga Rao, J. 
 

1. This petition is filed under section 482, Criminal Procedure Code, to quash the proceedings in C.C. No. 325 of 1997 on the file of the Fifth Metropolitan Magistrate, Hyderabad.

2. The facts giving rise to the filing of this petition are, briefly, as follows :

The second respondent, Genius Financial Services Ltd., filed a complaint against the petitioner for the offences under sections 138 and 142 of the Negotiable Instruments Act (for short, "the Act"), alleging that the petitioner approached the complainant for a loan of Rs. 3,00,000 and the same was sanctioned on September 17, 1995, repayable on January 17, 1996. He sought extension of time for repayment of the said loan amount from time to time and ultimately issued a cheque for Rs. 50,000 to discharge part of the liability on December 31, 1996, drawn on Canara Bank, Somajiguda Branch, Hyderabad, in favour of the complainant and the same was presented and its was returned from the bank with and endorsement "funds insufficient". Then the complainant got issued a notice to the petitioner-accused for the dishonour of the cheque and calling upon him to pay the amount. The petitioner received the notice on January 17, 1997. As the petitioner-accused failed to pay the said amount, he filed complaint under the above sections of law.

3. Now, the petitioner-accused filed this petition to quash the proceedings.

4. Learned counsel for the petitioner urged only one ground before me stating that in the notice issued on January 15, 1997, it is mentioned that the cheque was dishonoured and directed to pay the said amount on or before January 25, 1997, failing which he threatened to proceed legally against him, thus it is clear that the second respondent has not given fifteen days' time for payment of the said amount, as provided under clause (c) proviso to section 138 of the Act, and as the second respondent failed to comply with the mandatory provisions of section 138 of the Act, the complaint is not maintainable and is liable to be quashed.

5. But learned counsel for the respondent submitted that the date is mentioned in the notice demanding to pay the amount on or before January 25, 1997, yet he waited for more than fifteen days from the date of receipt of notice by the petitioner herein and as he failed to pay the said amount within fifteen days from the date of receipt of notice, as contemplated under section 138, proviso (c), the cause of action arose and he filed the complaint on March 1, 1997. He further submitted that the provision of section 138 do not contemplate mentioning specifically in the notice to pay the amount on account of dishonour of the cheque within fifteen days and the drawer of the cheque is entitled to pay the amount within fifteen days and thus there is no substance in the contention of learned counsel for the petitioner.

6. It is useful to extract section 138 of the Negotiable Instruments Act to appreciate the contentions of both the parties. It reads as follows :

"Where any cheque drawn by a person on an account maintained by him with a banker for payment of any amount of money to another person from out of that account for the discharge, in whole or in part, of any debt or other liability, is returned by the bank unpaid, either because of the amount of money standing to the credit of that account is insufficient to honour the cheque or that it exceeds the amount arranged to be paid from that account by an agreement made with that bank, such person shall be deemed to have committed an offence and shall, without prejudice to any other provision of this Act, be punished with imprisonment for a term which may extend to one year, or with fine which may extend to twice the amount of the cheque, or with both :
Provided that nothing contained in this section shall apply unless -
(a) the cheque has been presented to the bank within a period of six months from the date on which it is drawn or within the period of its validity, whichever is earlier;
(b) the payee or the holder in due course of the cheque, as the case may be, makes a demand for the payment of the said amount of money by giving a notice in writing, to the drawer of the cheque, within fifteen days of the receipt of information by him from the bank regarding the return of the cheque as unpaid; and
(c) the drawer of such cheque fails to make the payment of the said amount of money to the payee or, as the case may be, to the holder in due course of the cheque, within fifteen days of the receipt of the said notice."

7. Therefore, it is clear from the perusal of the above provision, the ingredients required to attract section 138 of the Act are :

(i) the drawer must have issued a cheque in favour of the payee;
(ii) the cheque should have been presented to the bank by the payee or the holder in due course within six months or within the period of its validity, whichever is earlier;
(iii) that cheque was returned unpaid on account of insufficiency of funds or it exceeds the amount arranged to be paid in that account;
(iv) the payee or holder in due course must issue a notice within fifteen days from the date of receipt of information from the bank;
(v) the drawer had failed to make payment within fifteen days from the date of receipt of the notice and then the payee or holder in due course can file a complaint within one month thereafter.

8. Thus, it is clear that section 138 does not contemplate issuing demand notice mentioning fifteen days time for the drawer to pay the amount and the only obligation is that the payee or holder in due course has to wait for fifteen days after receipt of the notice by the drawer giving opportunity to pay the said amount to him payable on account of the dishonour of the cheque. Therefore, on considering the provisions of section 138 to section 142 of the Act, I have no hesitation in holding that there is no obligation on the part of the payee or the holder in due course to specifically mention demanding to pay the said amount within fifteen days and there is no substance in the contention of learned counsel for the petitioner. The same view was taken by the Karnataka High Court in a decision in V. N. Samant v. K. G. N. Traders [1998] 91 Comp Cas 612; [1995] 1 All Cr. LR 148.

9. Therefore, in the light of the foregoing discussion, it emerges that it cannot be said that the payee demanding the drawer to pay the amount within fifteen days, by itself is not a ground to quash the proceedings particularly when the complaint was filed within one month after expiry of fifteen days from the date of receipt of notice.

10. There is no merit in the petition. The petition fails and is accordingly dismissed.