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 15, Cited by 0]

Delhi District Court

Sanjay Kumar vs . Shiv Verma on 10 July, 2023

       IN THE COURT OF RISHABH KAPOOR:
   METROPOLITAN MAGISTRATE - 05, NORTH-WEST
           TIS HAZARI COURTS: DELHI


Sanjay Kumar Vs. Shiv Verma
CC No.    : 14637/2017
U/s       : 138 Negotiable Instruments Act,1881
P.S.      : Mangol Puri


                    JUDGMENT:
1. Criminal Case No.                 : 14637/2017

2. Date of institution of the case   : 16.08.2017

3. Name of the complainant           : Sanjay Kumar


4. Name of accused, parentage &      : Shiv Verma
  address                             S/o Sh. Karamvir
5. Offense complained or proved      : 138 NI Act

6. Plea of the accused               : Pleaded not guilty

7. Date on which order was reserved : 24.06.2023

8. Final order                       : Acquitted

9. Date of final order               : 10.07.2023

1. Vide this judgment, this Court shall dispose off the present complaint case instituted by the Complainant invoking the provisions of Section 138 of the Negotiable Instruments Act, 1881 (hereinafter referred to as "NI Act").

2. The facts giving rise to the instant complaint case, as per the complainant, may be enumerated as hereafter: the complainant was engaged in cloth trading business and the accused had purchased cloth valuing Rs. 88,600/- from the complainant and issued cheque no. 070971 dated 20.06.2017 drawn on Oriental Bank of Commerce, Vijay Enclave, Main Palam Dabri Road, Delhi, in favour of complainant with the assurance that same will be honored on presentation. The complainant presented the said cheque with his Banker HDFC Bank Ltd. Pushpanjali Enclave, but the same was dishonored due to 'Insufficiency of Funds' in the Bank Account of accused vide return memo dated 21.06.2017. Thereafter the complainant sent legal demand notice dated 08.07.2017 to the accused, despite which the accused failed to repay the amount. Thus, the Complainant was constrained to institute the present complaint case.

3. Upon appreciation of pre-summoning evidence affidavit, accused was summoned for an offence punishable under Section 138 of NI Act and notice under Section 251, Code of Criminal Procedure, 1973 (herein after referred to as Cr.P.C.) was served upon accused on 31.10.2018 to which he pleaded not guilty and claimed trial. The accused denied his liability towards complainant and stated that the material purchased by him was returned to complainant after checking the quality of fabric and that a cheque was issued for security purpose as blank signed cheque but same was not returned by the complainant despite request.

4. Thereafter, the permission was granted to accused to examine the complainant's witnesses as per Section 145 (2) N.I. Act.

5. During CE, the Complainant tendered his affidavit Ex. CW- 1/A in his examination-in-chief and relied upon the following documents which were duly exhibited and marked as Ex. CW-1/1 to Ex. CW-1/4, respectively i.e. cheque bearing no. 070971 dated 20.06.2017 for an amount of Rs. 88,600/- drawn on Oriental Bank of Commerce, Vijay Enclave, Main Palam Dabri Road, Delhi (cheque in question) as Ex.CW1/1, Bank Returning Memo dated 21.06.2017 as Ex.CW1/2, Legal demand notice as Ex.CW1/3 and Postal Receipts as Ex.CW1/4.

6. The Complainant examined only one witness i.e. himself as CW-1 and he was duly cross examined at length by the Ld. Counsel for accused. CE was closed vide order dated 24.01.2023.

7. Accused was, thereafter, examined U/s 281 r/w Sec 313 Cr.P.C. on 06.03.2023, wherein entire incriminating evidence was put to him. At this stage, he has stated that he was falsely implicated in the present case. Since, the accused did not opt to lead evidence in his defence, matter was fixed for final arguments.

8. I have considered the rival submissions of the parties and perused the entire evidence led by the parties and the material available on record.

9. During the course of final arguments, Ld. Counsel for complainant argued that there exists legally enforceable liability in favour of the complainant on behalf of the accused. He further argued that the cheque in question (Ex.CW1/1) was issued to the complainant and the signatures has already been admitted by the accused. He further argued that upon presentation the cheque has been dishonored and the same has been proved by the cheque return memo which is Ex.CW1/2. Further, he argued that the legal demand notice (Ex.CW1/3) was duly served upon the accused. He further argued that the complainant did not receive any payment after service of legal notice. Ld. Counsel for complainant submitted that all the ingredients of Section 138 NI Act are fulfilled and the accused should be convicted.

10. Per contra, Ld. Counsel for accused argued that the complainant has misused the cheque in question being a security cheque despite return of defective goods to the complainant. He further argued that the complainant has failed to prove any legal liability existing in his favour by the accused. It is further argued that even the legal demand notice dated 08.07.2017 was never served upon the accused on his proper address which is the mandatory requirement for invoking Section 138 N.I. Act. He further argued that the complainant has also failed to prove any authorization from the firm to file the present complaint and he has also deliberately concealed about the fact of receiving payments of Rs. 90,000/- on 04.05.2017 and Rs. 50,000/- on 06.05.2017 from the accused. He further argued that the complainant has failed to establish his case and hence, the accused deserves to be acquitted.

11. In the backdrop of the foregoing factual score, this Court shall now proceed to examine the position of law governing the facts peculiar to the present case.

12. The following ingredients must be satisfied in order to bring home the guilt of a person accused for the commission of an offence punishable under Section 138 of NI Act, which has also been observed by the Hon'ble Supreme Court of India in the matter of Jugesh Sehgal Vs. Shamsher Singh Gogi, (2009) 14 SCC 683:

"9. It is manifest that to constitute an offence under Section 138 of the Act, the following ingredients are required to be fulfilled:
(i) a person must have drawn a cheque on an account maintained by him in a bank for payment of a certain amount of money to another person from out of that account;
(ii) the cheque should have been issued for the discharge, in whole or in part, of any debt or other liability;
(iii) that 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;
(iv) that cheque is returned by the bank unpaid, either because of the amount of money standing to the credit of the 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 the bank;
(v) the payee or the holder in due course of the cheque 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 15 days of the receipt of information by him from the bank regarding the return of the cheque as unpaid; and
(vi) the drawer of such cheque fails to make payment of the said amount of money to the payee or the holder in due course of the cheque within 15 days of the receipt of the said notice"

The abovementioned proposition of law was reiterated by the Hon'ble Supreme Court in the matter of Aparna A. Shah v M/s Sheth Developers P.Ltd & Anr. (2013)8 SCC 71.

13. It is a well settled principle of criminal jurisprudence that a criminal trial precedes on the presumption of innocence of the accused i.e. an accused is presumed to be innocent unless proved guilty. Thus, normally the initial burden is on the complainant/ prosecution to prove the guilt of the accused and the standard of proof for the same is beyond reasonable doubt. However, in offences under Section 138 NI Act, there is a reverse onus clause, which is contained in Sections 118 and 139 of the Act.

Section 118 of the N.I Act provides:

"Presumptions as to negotiable instruments: Until the contrary is proved, the following presumptions shall be made:
(a) of consideration - that every negotiable instrument was made or drawn for consideration, and that every such instrument, when it has been accepted, indorsed, negotiated or transferred was accepted, endorsed, negotiated or transferred for consideration;"

Section 139 of the N.I Act further provides as follows:

"Presumption in favour of holder - it shall be presumed, unless the contrary is proved, that the holder of a cheque received the cheque of the nature referred to in Section 138 for the discharge, in whole or in part, of any debt or other liability".

14. Once the foundational facts that the cheques in question bears the signatures of the accused and the same has been drawn on account maintained by him are established, a factual base is established to invoke the presumption of cheque having being issued in discharge of a legally recoverable debt and drawn for good consideration by virtue of Section 118(a) r/w Section 139 of NI Act. It is a mandatory presumption, though the accused is entitled to rebut the said presumption.

15. The principles pertaining to the presumptions and the onus of proof were recently summarized by the Hon'ble Apex Court in Basalingappa vs. Mudibasappa (2019) 5 SCC 418 as under:

"25. We having noticed the ratio laid down by this Court in the above cases on Section 118(a) and 139, we now summarize the principles enumerated by this Court in the following manner:
25.1. Once the execution of cheque is admitted Section 139 of the Act mandates a presumption that the cheque was for the discharge of any debt or other liability.
25.2. The presumption under Section 139 is a rebuttable presumption and the onus is on the accused to raise probable defence. The standard of proof for rebutting the presumption is that of preponderance of probabilities. 25.3. To rebut the presumption, it is open for the accused to rely on evidence led by him or the accused can also rely on the materials submitted by the complainant in order to raise a probable defence. Inference of preponderance of probabilities can be drawn not only from the materials brought on record by the parties but also by reference to the circumstances upon which they rely. 25.4. That it is not necessary for the accused to come in the witness box in support of his defence. Section 139 imposed an evidentiary burden and not a persuasive burden.
25.5. It is not necessary for the accused to come in the witness box to support his defence."

16. As discussed above, it is clear that the accused need not discharge burden of proof beyond the shadow of reasonable doubt rather needs to prove his defence upon preponderance of probabilities. Accused can say that the version brought forth by the complainant is inherently unbelievable and therefore, the prosecution cannot stand or the accused can give his version of the story and say that on the basis of his version, the story of the complainant cannot be believed. In the first situation, the accused has nothing to do except to point inherent inconsistencies in the version of the complainant.

17. So far as the factum of liability is concerned, in view of the mandatory presumptions of law as discussed above, if an accepted signed cheque has been produced the complainant, then there cannot be any inherent lacuna in the existence of the liability. Recently, the Hon'ble Supreme Court in Kalamani Tex & Anr. v. P. Balasubramanian (2021 SCC Online SC 75) held as follows:

"14. Adverting to the case in hand, we find on a plain reading of its judgment that the trial Court completely overlooked the provisions and failed to appreciate the statutory presumption drawn under Section 118 and Section 139 of NIA. The Statute mandates that once the signature(s) of an accused on the cheque/negotiable instrument are established, then these 'reverse onus' clauses become operative. In such a situation, the obligation shifts upon the accused to discharge the presumption imposed upon him."

But then, definitely, accused can create some loopholes in the story of the complainant. Accused can discharge his burden by demonstrating the preponderance of probabilities.

18. Further, it is trite law that while deciding a complaint U/s 138 NI Act, the Court has to firstly see, whether the Complainant has successfully established the ingredients constituting the offence under the said section or not. The ingredients of Section 138 NI Act which are required to be established by the Complainant have been set out by the Hon'ble Supreme Court in Jugesh Sehgal (Supra). Once these ingredients are established by the Complainant and the Accused admits the issuance of the cheque/his signatures, the presumption U/s 118 (a) and 139 of the NI Act arises.

19. One of the key ingredients is that the " payee or holder in due course of the cheque makes a demand for the payment of said amount of money by giving a notice in writing, to the drawer of the cheque ". It is trite law that when the notice is sent by registered post by correctly addressing the drawer of the cheque, the mandatory requirement of issuance of notice in terms of clause (b) of proviso to Section 138 of the NI Act stands complied with. At this juncture, reliance is placed upon the judgment passed by Hon'ble Supreme Court in the case of C.C.Alavi Haji vs. Palapetty Muhammed, 2007 (6) SCC 555 wherein it has been held as follows:

"15. Insofar as the question of disclosure of necessary particulars with regard to the issue of notice in terms of proviso (b) of Section 138 of the Act, in order to enable the Court to draw presumption or inference either under Section 27 of the G.C. Act or Section 114 of the Evidence Act, is concerned, there is no material difference between the two provisions. In our opinion, therefore, 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. It is needless to emphasize that the complaint must contain basic facts regarding the mode and manner of the issuance of notice to the drawer of the cheque. It is well settled that at the time of taking cognizance of the complaint under Section 138 of the Act, the Court is required to be prima facie satisfied that a case under the said Section is made out and the aforenoted mandatory statutory procedural requirements have been complied with. It is then for the drawer to rebut the presumption about the service of notice and show that he had no knowledge that the notice was brought to his address or that the address mentioned on the cover was incorrect or that the letter was never tendered or that the report of the postman was incorrect. In our opinion, this interpretation of the provision would effectuate the object and purpose for which proviso to Section 138 was enacted, namely, to avoid unnecessary hardship to an honest drawer of a cheque and to provide him an opportunity to make amends."

20. Further, the Hon'ble High Court of Delhi in R.L. Varma & Sons vs. PC Sharma, 2019 SCC OnLine Del 8964, has observed as follows:

"22. Legal presumption of service of notice can only arise in case the notice is correctly addressed. If the notice is incorrectly addressed no legal presumption can arise..."
"24. Section 138 of the Negotiable Instruments Act mandates the issuance of the statutory notice as a pre-condition to filing of a complaint. The cause of action to file a complaint under section 138 of the Negotiable Instruments Act arises only on issuance and service of statutory notice and failure of the accused to comply with the statutory notice. In the absence of service of statutory notice the cause of action would not accrue. Service of statutory notice would also include legal presumption of service if circumstances so warrant."
"34. Since the pre-condition of filing a complaint under section 138 of the Negotiable Instruments Act of sending a statutory notice has not been satisfied in the present case, no cause of action arose in favour of the complainant to file the subject complaint. Since no cause of action arose, the petitioner could not have instituted the complaint nor could the trial court as well as the appellate court by the impugned order have convicted the petitioner."

21. Accordingly, if the legal demand notice bears the incorrect address of the Accused, no presumption under Section 27 of the General Clause Act, 1897 can be drawn and the requirement of sending a legal demand notice will stand unfulfilled.

22. In the present case, the defence of the accused primarily revolves around the fact that the legal demand notice was never received by him from the complainant. He further stated that his address is "Flat No.8, Nishkam Apartment,s Nasib Pur Road, Dwarka, Sector-1, Delhi", however, on demand notice, his address is mentioned as D-1, Dashrath Puri, New Delhi. During the cross- examination, Ld. Counsel for complainant argued that the demand notice was duly served, which is evident from the postal receipt, Ex. CW1/4. However, perusal of the same, nowhere suggests that the same was served to the addressee. Pertinently, during the cross- examination of complainant/CW-1, it has been admitted by him that even the address of accused mentioned in the notice i.e. Avenesh Apparels Pvt. Ltd. D-1 Dashrath Puri, New Delhi-110045 is different from the address i.e. Dashrath Puri, Palam Village, New Delhi-110045 as mentioned in the postal receipt Ex. CW-1/4.

23. Thus, it is evident from the above stated facts that the demand notice was sent on an incorrect address. Further, the complainant has failed to lead any evidence to show the reasons for his belief that the address of accused as mentioned in legal notice was the same as that which has been mentioned in postal receipt. These facts give rise to one and only inevitable inference that the legal demand notice was never received by the accused.

24. Since, Section 138 NI Act is a technical offence, all ingredients as mentioned in Jugesh Sehgal (Supra) must be established for the accrual of cause of action in favour of the Complainant. In view of the above detailed discussion, the Complainant has failed to establish the essential ingredients of Section 138 of NI Act, hence no presumption under Section 139 is attracted in the present case.

25. Since the Complainant has failed to discharge his initial burden under Section 138 NI Act, there is no requirement to delve into further evidence in the present case. Thus, in view of the totality of the circumstance and the settled legal positions as discussed above, the case attempted to be built by the complainant, appears to be suffering from fatal infirmities so much so, it goes directly to the root of the case and shakes the very edifice on which the case of the complainant rests.

26. Accordingly, in light of the above discussion, the accused Shiv Verma stands acquitted of the offence under Section 138 of NI Act.

27. The bail bonds, if any furnished by accused at the time of commencement of trial stands canceled. Surety, if any stands discharged. Case file be consigned to record room after due compliance.




Announced in the open Court
On 10th Day of July, 2023           (Rishabh Kapoor)
                                  MM-05 North West District
                                    Rohini Courts, Delhi