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 21, Cited by 0]

Karnataka High Court

Smt G Suma vs Sri K G Raju on 6 January, 2023

Author: P.N.Desai

Bench: P.N.Desai

                                                   -1-
                                                         CRL.A No. 172 of 2012


                                                                                 R


                       IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                             DATED THIS THE 6TH DAY OF JANUARY, 2023

                                             BEFORE
                                 THE HON'BLE MR JUSTICE P.N.DESAI
                               CRIMINAL APPEAL NO. 172 OF 2012 (A)
                      BETWEEN:

                      SMT. G. SUMA,
                      W/O. SRI. B.C SIDDARAJU,
                      AGED ABOUT 34 YEARS,
                      C/O.K L HARISH,
                      KRS. AGRHARA KUNIGAL TOWN,
                      KUNIGAL,
                      TUMKUR DISTRICT.

                                                                  ...APPELLANT
Digitally signed by
NAGARATHNA M
Location: HIGH        (BY SRI. GIRISH H.C, ADVOCATE FOR SRI. C.P DHANANJAYA,
COURT OF                        ADVOCATE)
KARNATAKA
                      AND:

                      SRI. K.G. RAJU,
                      S/O.SRI. GANGAIAH,
                      AGED ABOUT 51 YEARS,
                      THE PROPRIETOR,
                      MAYURA STUDIO,
                      TAPCMS BUILDING,
                      KUNIGAL TOWN,
                      KUNIGAL,
                      TUMKUR DISTRICT.

                                                                ...RESPONDENT

                      (BY SRI. AKARSH KUMAR, ADVOCATE FOR SRI. NARENDRA D.V.
                               GOWDA, ADVOCATE)
                                     -2-
                                           CRL.A No. 172 of 2012




      THIS APPEAL IS FILED U/S. 378(4) CR.P.C BY THE ADV.,
FOR THE APPELLANT PRAYING TO SET ASIDE THE ORDER
DT:29.01.11 PASSED BY THE P.O., FTC-II, TUMKUR IN
CRL.A.NO.100/10 - ACQUITTING THE RESPONDENT/ACCUSED
FOR THE OFFENCE PUNISHABLE UNDER SECTION 138 OF N.I. ACT
RESTORE THE ORDER DATED:3.8.10 PASSED BY THE PRL. C.J.,
JMFC, KUNIGAL IN C.C.NO.12/06.

      THIS APPEAL, COMING ON FOR FURTHER HEARING, THIS
DAY, THE COURT DELIVERED THE FOLLOWING:

                              JUDGMENT

This appeal is filed challenging the judgment of acquittal dated 29.01.2011 passed in Crl.A.No.100/2010 by the Presiding Officer, Fast Track Court-II, Tumkur, wherein the respondent accused was acquitted for the offence punishable under section 138 of Negotiable Instruments Act, 1988('N.I. Act' for short) by reversing the judgment of conviction and order of sentence dated 03.08.2010 passed in C.C.No.12/2006 by learned Prl. Civil Judge & JMFC, Kunigal.

2. The appellant was the 'complainant' and the respondent was the 'accused' before the trial court. They will be referred as such as per their respective ranks before the trial Court in this appeal.

-3-

CRL.A No. 172 of 2012

3. The brief case of the complainant is that the accused borrowed a hand loan of Rs.50,000/- for his financial assistance to meet his medical expenses. The accused agreed to pay the said amount within three months. In this regard, the accused issued a cheque bearing No.463167 for Rs.50,000/- dated 20.06.2005 drawn on DCC Bank, Kunigal towards repayment. When the complainant demanded the amount after three months, the accused failed to repay the amount. Hence, he presented the cheque firstly on 01.07.2005 which was returned dishonoured. Again, on the request of the accused, he presented the cheque on 22.07.2005. Again, it was returned with an endorsement 'insufficient funds'. Hence, the complainant issued legal notice to the accused on 27.07.2005 through RPAD as well as through certificate of posting. As the accused did not respond or paid the amount, he filed the complaint.

4. Before the trial court, the complainant got examined herself as PW-1 and got examined one Prakash PW-2 Bank manager of DCC Bank, Kunigal and got marked 12 documents as Ex-P1 to P12. The accused led defence -4- CRL.A No. 172 of 2012 evidence and he got examined himself as DW-1 and got marked 23 documents. After hearing the arguments, the learned Prl. Civil Judge, Kunigal convicted the accused for the offence punishable under section 138 of N.I. Act and imposed fine of Rs.70,000/-. It was also ordered that out of the amount so realised, a sum of Rs.65,000/- shall be paid to the complainant as compensation under section 357 (3) Cr.P.C. The same was challenged by the accused before the learned Presiding Officer, FTC-II, Tumakuru. Learned Sessions Judge allowed the said appeal and set-aside the judgment of conviction and acquitted the accused. Challenging the same, the present appeal is filed by the complainant.

5. Heard Sri. Girish H.C. for Sri. C.P. Dhananjay for the appellant and Sri. Akarsh Kumar, for Sri. Narendra D.V. Gowda, learned counsel for the respondent. Perused the judgment of the trial court and also the appellate court. -5- CRL.A No. 172 of 2012

6. From the above material, the points that arise for my consideration is:-

1. Whether the judgment of acquittal passed by the learned Sessions Judge in Crl.A.No.100/2010 is illegal, perverse and not based on settled principles of appreciation of law and evidence?
2. What order?

7. Learned counsel for the appellant/complainant argued that the impugned judgment and order passed by the trial court is contrary to law and evidence, there is no proper application of mind to the case on hand. There is no evidence to show that the respondent/accused had money for treatment and the appellate court failed to appreciate the fact that there is no material on record and presumed that the accused had sufficient money for treatment. the conclusion reached by the appellate court is illegal. The cross-examination of DW-1 shows that admittedly, the respondent was hospitalized in the year 2005 and treated as -6- CRL.A No. 172 of 2012 inpatient. It was admitted that he has spent Rs.40,000/- towards medical expenses. The same is not considered. Once the issuance of cheque Ex-P1 and the signature found are admitted by the respondent/accused, then the appellant is entitled for statutory presumption. The appellate court failed to appreciate the fact that the accused/respondent has not adduced evidence to rebut the presumption. The appellate Court has committed an error by not considering the fact that notice was sent to the correct address of the accused and she has complied the statutory obligation. Therefore, the learned counsel argued that the order of the learned Appellate Court needs to be set-aside and the judgment of the trial court needs to be confirmed.

8. Against this, learned counsel for the respondent argued that the trial court wrongly convicted the accused, but the learned Sessions Judge after considering the evidence on record and also the decision of this Court has rightly come to the conclusion that the judgment passed by the trial court is illegal. The appellate Court has rightly held that the complainant has failed to show that the accused has -7- CRL.A No. 172 of 2012 borrowed the amount for his treatment. The appellate court has rightly held that the appellant has not produced the documents to show that he has paid the income-tax and it is not shown what is the bank amount and after considering the evidence on record has rightly held that the trial court has wrongly convicted and has set-aside the said order. Said order is proper, legal and needs no interference by this Court. Hence, prayed to dismiss the appeal.

9. I have perused the judgment of acquittal passed by the learned Sessions Judge. Learned Sessions Judge has raised two points for consideration. First point for consideration is regarding the power of the JMFC to impose the punishment. The second point is punishment imposed is not in accordance with the oral and documentary evidence and the defence.

10. Learned Sessions Judge found that the notice is not properly served. The complainant had no financial capacity and the accused had no necessity to borrow any loan; that the JMFC has got power to impose Rs.5,000/- as fine only and after amendment, he could have imposed -8- CRL.A No. 172 of 2012 Rs.10,000/- and imposition of fine of Rs.70,000/- is illegal. Accordingly, he has set-aside the judgment.

11. I have perused the evidence on record.

12. The appellant/complainant G. Suma has given her examination-in-chief by way of affidavit. In support of her oral evidence, she has produced the cheque which is at Ex-P1, which shows that it was issued for Rs.50,000/-. The signature on cheque by respondent at Ex-P1(a) is also admitted. Ex-P2 is the bank memo of State Bank of Mysore, Kunigal. Ex-P3 is the endorsement issued by Tumkur District Co-operative Central Bank Ltd., Tumkur, wherein, it is stated that the cheque is returned for 'insufficient funds' in the account. Ex-P4 is again similar endorsement dated 23.07.2005 issued by Tumkur District Cooperative Central Bank Ltd., Tumkur. Exs-P5 to P7 are the presentation forms. Ex-P8 is the statutory notice issued under section 138 of N.I. Act. Ex-P9 is the under certificate of posting. Ex-P10 is the postal receipt. Ex-P11 is the postal cover with legal notice inside, which is returned with a endorsement 'not claimed'. -9- CRL.A No. 172 of 2012 These documents prima-facie indicate that the complainant has satisfied the ingredient of section 138 of N.I. Act.

13. The contention of the learned counsel for the respondent that the notice is not served, cannot be accepted at all. It is evident from the cross-examination of DW-1 that the address shown by the complainant on the notice and also as shown in the complaint is the same address where he is residing. The accused states that he was in hospital, but no such records were produced to show that there was nobody residing in his house.

14. It is settled principles of law that once a notice is posted to the correct address of the accused, then the presumption arises under section 27 of the General Clauses Act, 1897 that said notice is posted to the correct address. The endorsement that the cover is returned as "not claimed' also shows that there is sufficient service of notice.

15. In this regard, the Hon'ble Supreme Court in the case of N. Paraeswaran Unni v. G. Kannan and Another in Crl.A.No.455/2006 dated 01.03.2017

- 10 -

CRL.A No. 172 of 2012

referred to section 27 of the General Clauses Act and section 114 of the Evidence Act and held that notice sent by registered post, if it is returned with an endorsement not available, refused, house lock, shop locked, due service has to be presumed and it is held at paras 13, 14 and 15 as under:

13. "It is clear from Section 27 of the General Clauses Act, 1897 and Section 114 of the Indian Evidence Act, 1972, that once notice is sent by registered post by correctly addressing to the drawer of the cheque, the service of notice is deemed to have been effected. Then requirements under proviso (b) of Section 138 stands complied, if notice is sent in the prescribed manner.

However, the drawer is at liberty to rebut this presumption.

14. It is well settled that interpretation of a Statute should be based on the object which the intended legislation sought to achieve.

"It is a recognized rule of interpretation of statutes that expressions used therein should ordinarily be understood in a sense in which they best harmonize with the object of the statute, and which effectuate the object of the Legislature. If an expression is susceptible of a narrow or technical meaning, as well as a popular meaning, the Court would be justified in assuming that the Legislature used the expression in the sense which would carry out its object and reject that which renders the exercise of its power invalid."

15. This Court in catena of cases has held that when a notice is sent by registered post and is returned with postal endorsement "refused" or "not available in the

- 11 -

CRL.A No. 172 of 2012

house" or "house locked" or "shop closed" or "addressee not in station", due service has to be presumed. Though in process of interpretation right of an honest lender cannot be defeated as has happened in this case. From the perusal of relevant sections it is clear that generally there is no bar under the N.I. Act to send a reminder notice to the drawer of the cheque and usually such notice cannot be construed as an admission of non-service of the first notice by the appellant as has happened in this case."

16. Therefore, a due service has to be presumed in view of the principles stated in the above referred judgment. In the case of Chikkachowdappa Vs. Seetharam, 2013(6) LAWS KAR 4, the learned Judge of Co-ordinate Bench relied on the Hon'ble Supreme Court decision in K. Bhaskaran vs. Sankaran Vaidhyan Balan and Another reported in JT 1999(7) SC 558 and held at para 4 as under :-

4.xxxxxxxxx In K.Bhaskaran, supra, the apex court has dealt at length on an issue, whether a cause of action arising for an offence punishable under Section 138 of the NI Act, when the notice sent by the complainant to the accused was returned as "un-claimed". After noticing clauses (b) and (c) of the proviso to Section 138 of the Act, the apex court has held that on the part of the payee, he has to make a demand by "giving a notice" in writing and this is not the same as "receipt of notice". Giving is a process of which receipt is the accomplishment. It is for the payee to perform the former process by sending notice to the drawer at his correct address. The Court has quoted with approval the
- 12 -
CRL.A No. 172 of 2012

distinction between "giving of notice" and "receiving of notice", as found in Black's Law Dictionary, namely, "A person notifies or gives notice to another by taking such steps as may be reasonably required, to inform the other in the ordinary course, whether or not such other actually comes to know of it. The court has held that if the above compliance is found, it is duly delivered to him or at his place of business. The apex court has further held that if a strict interpretation is given that the drawer should have actually received the notice for the period of 15 days to start running, no matter that the payee sent the notice to the correct address, a trickster cheque drawer would get the premium to avoid receiving notice by different strategies and he can escape from the legal consequences of Section 138 of the Act. The court has laid down that the court should not adopt an interpretation which helps a dishonest evader and clips a honest payee, as that would defeat the very legislative measure and has held that the context envisaged in section 138 of the Act invites a liberal interpretation for the person, who has the statutory obligation to give notice, because he is presumed to be the loser in the transaction and it is for his interest the very provision is made by the Legislature. The tenor of clause (b) of the Proviso to Section 138, indicates that a payee has a statutory obligation to make a demand" by giving notice. The thrust in the clause is on the need to make a demand. It is only the mode for making such demand, which the Legislature has prescribed. A payee can send the notice for doing his part of giving the notice. Once it is dispatched, his part is over and the next depends on what the sendee does. It is well settled that a notice refused to be accepted by the addressee, can be presumed to have been served on him. In answering the question, whether there would be any significant difference between the two circumstances, where the notice is returned as, "unclaimed" and not "as refused", the apex Court has drawn attention to Section 27 of the General Clauses Act, 1897, which reads as follows:-

"27. Meaning of service by post. Where any central Act or Regulation made after the
- 13 -
CRL.A No. 172 of 2012
commencement of this Act authorizes or requires any document to be served by post, whether the expression "serve" or either of the expressions "give" or "send" or any other expression is used, then, unless a different intention appears, the service shall be deemed to be effected by properly addressing, prepaying and posting by registered post, a letter containing the document, and unless the contrary is proved, to have been effected at the time at which the letter would be delivered in the ordinary course of post."

The apex court has held that though Section 138 does not require that the notice should be given only by post. Nonetheless the principle incorporated in Section 27 could profitably be imported in a case where the sender has dispatched the notice by post with the correct address written on it. Then it can be deemed to have been served on the sendee unless he proves that it was not really served and that he was responsible for such non-service. Any other interpretation can lead to a very tenuous position as the drawer of the cheque, who is liable to pay the amount would resort to the strategy of subterfuge by successfully avoiding notice. The apex court has held in that case as well that when a notice was returnable by the sendee as unclaimed, such date would be the commencing date in reckoning the period of 15 days contemplated in clause (d) of the Proviso to Section 138 of the NI Act. It would however be open to the drawer of the cheque to show that he had no knowledge that notice was brought to his address." Therefore, the contention of the respondent that the notice is not served is not at all tenable.

17. It is settled principles of law that once the complainant discharges his initial burden, then under

- 14 -

CRL.A No. 172 of 2012

sections 118 and 139 of N.I. Act, a presumption arises in favour of holder of the cheque that the complainant received the same in discharge of an existing debt by drawer of cheque. Ofcourse, the initial burden of proving the ingredient of the offence is on the complainant himself. The accused can rebut that presumption by two ways; Firstly, by way of cross-examining the complainant and show before the Court that the case set up by the complainant is not tenable and defence of accused is probable. Secondly, the accused can also lead his defence evidence and rebut the presumption. Ofcourse, the proof of defence is not a proof beyond all reasonable doubt as in IPC or other criminal case, but it is a proof based on preponderance of probabilities. The dishonor of cheque cases which are popularly called as 'cheque bounce cases' are quasi civil in nature and they are regulatory offences.

18. In the light of these principles, let me consider whether the accused has rebutted the presumption. The cross-examination of the complainant shows that the accused was called as witness in one case on behalf of the

- 15 -

CRL.A No. 172 of 2012

complainant. She has stated that the cheque was typed and it was given to her to sign only. It is suggested that when there was transaction between the father of the complainant and the accused, this cheque was forged and misused and that complainant colluded with the postal department, she has denied that suggestion. It is suggested that the accused has no transaction with her. She has denied it. This defence is contrary to the evidence of the accused. There was no defence of allegation of forgery set up by the accused. It is not the contention of accused that it is not his account, cheque does not belong to his account nor his signature is disputed.

[ 19. PW-2-Prakash is the manager of DCC Bank, Kunigal has stated about Ex-P1 cheque and identified Ex-P1 and he has compared the said cheque with the earlier cheques and stated that signature at Ex-P1(a) belongs to accused only.

20. The respondent-accused has set up a new defence wherein he has stated that the father of the complainant was running chit business and he knew the complainant and her

- 16 -

CRL.A No. 172 of 2012

father for last 20 years and the father of the complainant has taken the cheque as security and he has issued the said cheque about 13 years back for that purpose. Though he asked the father of the complainant to return the said cheque three or four times, complainant told it was lost. As accused was knowing the complainant and her father, he kept quiet and now a false case is filed against him. But no such suggestion as stated in his defence are made to PW-1 complainant. Not a single word regarding chit business is asked nor it is stated that as a security for the chit business, he has given the said cheque. Accused states he was in hospital when the notice came. It shows that accused was aware of notice, then he could have stated his defence by replying said notice.

21. On the other hand, cross-examination reveals that accused has admitted his signature. He has also admitted that he has not lodged any complaint nor taken any action against the father of the complainant for not returning the said cheque. This is his examination-in-chief itself. This shows that the accused has taken some defence

- 17 -

CRL.A No. 172 of 2012

for the sake of defence. It is also admitted that the accused has not informed the Bank not to make any payment as the cheque was not returned. The accused cannot say on which day he was in hospital, he simply states that he was in hospital in Bengaluru and Tumkur for about 15 days. He was having cold and cough. He has spent about 40,000/- for treatment. He has produced medical records documents. That itself shows that accused has spent huge amount for his medical expenses. The date of transaction by the complainant with the accused and the date of treatment tallies with the contention of the complainant that for his medical treatment, accused has borrowed loan of Rs.50,000/-. No questions were put to the complainant to show that she had no financial capacity to pay the said amount. Learned Sessions Judge without there being any evidence or any defence in this regard has imagined a ground and passed erroneous order.

22. On entire reading of the evidence of the complainant and the accused, it is evident that the accused has admitted the issuance of cheque. The accused has

- 18 -

CRL.A No. 172 of 2012

admitted his signature on cheque. He says, it was given to the father of the complainant in the year 1994-1995 as a security, but no steps were taken by the accused to get back that cheque. Though learned JMFC has rightly discussed the evidence, but the learned Sessions Judge misdirected himself and went on imagining the circumstances which are not supported by oral or documentary evidence. The Hon'ble Supreme Court stated in several judgments as to how to appreciate the evidence in cases arising under N.I. Act and how the Court has to raise presumption and how the accused can rebut said presumption.

23. In the case of Rohitbhai Jivanlal Patel vs. State of Gujarat and Another, (2019) 18 SCC 106, the Hon'ble Supreme Court held at paras 12, 15, 17, 18 and 19 as under:-.

12. According to the learned counsel for the appellant-accused, the impugned judgment is contrary to the principles laid down by this Court in Arulvelu [Arulvelu v. State, (2009) 10 SCC 206 :

(2010) 1 SCC (Cri) 288] because the High Court has set aside the judgment of the trial court without pointing out any perversity therein. The said case of Arulvelu [Arulvelu v. State, (2009) 10 SCC 206 :
(2010) 1 SCC (Cri) 288] related to the offences under Sections 304-B and 498-A IPC. Therein, on
- 19 -
CRL.A No. 172 of 2012

the scope of the powers of the appellate court in an appeal against acquittal, this Court observed as follows : (SCC p. 221, para 36) "36. Careful scrutiny of all these judgments leads to the definite conclusion that the appellate court should be very slow in setting aside a judgment of acquittal particularly in a case where two views are possible. The trial court judgment cannot be set aside because the appellate court's view is more probable. The appellate court would not be justified in setting aside the trial court judgment unless it arrives at a clear finding on marshalling the entire evidence on record that the judgment of the trial court is either perverse or wholly unsustainable in law."

The principles aforesaid are not of much debate. In other words, ordinarily, the appellate court will not be upsetting the judgment of acquittal, if the view taken by the trial court is one of the possible views of matter and unless the appellate court arrives at a clear finding that the judgment of the trial court is perverse i.e. not supported by evidence on record or contrary to what is regarded as normal or reasonable; or is wholly unsustainable in law. Such general restrictions are essentially to remind the appellate court that an accused is presumed to be innocent unless proved guilty beyond reasonable doubt and a judgment of acquittal further strengthens such presumption in favour of the accused. However, such restrictions need to be visualised in the context of the particular matter before the appellate court and the nature of inquiry therein. The same rule with same rigour cannot be applied in a matter relating to the offence under Section 138 of the NI Act, particularly where a presumption is drawn that the holder has received the cheque for the discharge, wholly or in part, of any debt or liability. Of course, the

- 20 -

CRL.A No. 172 of 2012

accused is entitled to bring on record the relevant material to rebut such presumption and to show that preponderance of probabilities are in favour of his defence but while examining if the accused has brought about a probable defence so as to rebut the presumption, the appellate court is certainly entitled to examine the evidence on record in order to find if preponderance indeed leans in favour of the accused.

15. So far the question of existence of basic ingredients for drawing of presumption under Sections 118 and 139 of the NI Act is concerned, apparent it is that the appellant-accused could not deny his signatures on the cheques in question that had been drawn in favour of the complainant on a bank account maintained by the accused for a sum of Rs 3 lakhs each. The said cheques were presented to the bank concerned within the period of their validity and were returned unpaid for the reason of either the balance being insufficient or the account being closed. All the basic ingredients of Section 138 as also of Sections 118 and 139 are apparent on the face of the record. The trial court had also consciously taken note of these facts and had drawn the requisite presumption. Therefore, it is required to be presumed that the cheques in question were drawn for consideration and the holder of the cheques i.e. the complainant received the same in discharge of an existing debt. The onus, therefore, shifts on the appellant-accused to establish a probable defence so as to rebut such a presumption.

17. On the aspects relating to preponderance of probabilities, the accused has to bring on record such facts and such circumstances which may lead the Court to conclude either that the consideration did not exist or that its non-existence was so probable that a prudent man would, under the circumstances of the case, act upon the plea that the consideration did not exist. This Court has, time and again, emphasised that though there may not be sufficient negative evidence which could be brought on record by the accused to discharge his burden, yet mere denial would not fulfil the requirements of rebuttal as envisaged under Sections

- 21 -

CRL.A No. 172 of 2012

118 and 139 of the NI Act. This Court stated the principles in Kumar Exports [Kumar Exports v. Sharma Carpets, (2009) 2 SCC 513 : (2009) 1 SCC (Civ) 629 :

(2009) 1 SCC (Cri) 823] as follows : (SCC pp. 520-21, paras 20-21) "20. The accused in a trial under Section 138 of the Act has two options. He can either show that consideration and debt did not exist or that under the particular circumstances of the case the non-existence of consideration and debt is so probable that a prudent man ought to suppose that no consideration and debt existed.

To rebut the statutory presumptions an accused is not expected to prove his defence beyond reasonable doubt as is expected of the complainant in a criminal trial. The accused may adduce direct evidence to prove that the note in question was not supported by consideration and that there was no debt or liability to be discharged by him. However, the court need not insist in every case that the accused should disprove the non-existence of consideration and debt by leading direct evidence because the existence of negative evidence is neither possible nor contemplated. At the same time, it is clear that bare denial of the passing of the consideration and existence of debt, apparently would not serve the purpose of the accused. Something which is probable has to be brought on record for getting the burden of proof shifted to the complainant. To disprove the presumptions, the accused should bring on record such facts and circumstances, upon consideration of which, the court may either believe that the consideration and debt did not exist or their non-existence was so probable that a prudent man would under the circumstances of the case, act upon the plea that they did not exist. Apart from adducing direct evidence to prove that the note in question was not supported by consideration or that he had not incurred any debt or liability,

- 22 -

CRL.A No. 172 of 2012

the accused may also rely upon circumstantial evidence and if the circumstances so relied upon are compelling, the burden may likewise shift again on to the complainant. The accused may also rely upon presumptions of fact, for instance, those mentioned in Section 114 of the Evidence Act to rebut the presumptions arising under Sections 118 and 139 of the Act.

21. The accused has also an option to prove the non-existence of consideration and debt or liability either by letting in evidence or in some clear and exceptional cases, from the case set out by the complainant, that is, the averments in the complaint, the case set out in the statutory notice and evidence adduced by the complainant during the trial. Once such rebuttal evidence is adduced and accepted by the court, having regard to all the circumstances of the case and the preponderance of probabilities, the evidential burden shifts back to the complainant and, therefore, the presumptions under Sections 118 and 139 of the Act will not again come to the complainant's rescue."

18. In the case at hand, even after purportedly drawing the presumption under Section 139 of the NI Act, the trial court proceeded to question the want of evidence on the part of the complainant as regards the source of funds for advancing loan to the accused and want of examination of relevant witnesses who allegedly extended him money for advancing it to the accused. This approach of the trial court had been at variance with the principles of presumption in law. After such presumption, the onus shifted to the accused and unless the accused had discharged the onus by bringing on record such facts and circumstances as to show the preponderance of probabilities tilting in his favour, any doubt on the complainant's case could not have been raised for want of evidence regarding the source of funds for advancing loan to the appellant-accused. The aspect relevant for consideration had been as to whether the appellant-accused has brought on record such

- 23 -

CRL.A No. 172 of 2012

facts/material/circumstances which could be of a reasonably probable defence.

19. In order to discharge his burden, the accused put forward the defence that in fact, he had had the monetary transaction with the said Shri Jagdishbhai and not with the complainant. In view of such a plea of the appellant-accused, the question for consideration is as to whether the appellant-accused has shown a reasonable probability of existence of any transaction with Shri Jagdishbhai? In this regard, significant it is to notice that apart from making certain suggestions in the cross- examination, the appellant-accused has not adduced any documentary evidence to satisfy even primarily that there had been some monetary transaction of himself with Shri Jagdishbhai. Of course, one of the allegations of the appellant is that the said stamp paper was given to Shri Jagdishbhai and another factor relied upon is that Shri Jagdishbhai had signed on the stamp paper in question and not the complainant."

24. In the light of above principles stated by the Hon'ble Supreme Court, if the evidence on record of the present case is considered, then it is crystal clear that the judgment passed by the learned Sessions Judge is not based on any material on record and it is perverse finding. On the other hand, though the learned JMFC has raised proper points for consideration and referred to the decisions of the Hon'ble Supreme Court and has raised presumption and held that the accused has failed to rebut that presumption and has also discussed how the service of notice is sufficient. The

- 24 -

CRL.A No. 172 of 2012

trail court relied upon the decision of this Court reported in M.C. Mohammed V. Smt. Gowramma and Others reported in 2007 (1) KLJ 378, wherein it is held that if notice is returned that it was not claimed, it is presumed to have been served in the absence of unrebuttal evidence.

25. It is pertinent to note that though learned JMFC has rightly imposed punishment, learned Sessions Judge without looking into the provisions of section 138 of N.I. Act, with reference to only section 29 Cr.P.C. held that JMFC has no such power to impose fine of more than Rs.5,000/- and after amendment to Rs.10,000/-. This finding of the learned Sessions Judge is perverse and it is passed ignoring the provision of section 138 of N.I. Act.

26. It is useful to refer to section 29 Cr.P.C. and section 138 of N.I. Act which prescribes punishment:-

Section 29 of Cr.P.C. reads as under:-
29.Sentences which Magistrates may pass-
(1) The Court of a Chief Judicial Magistrate may pass any sentence
- 25 -
CRL.A No. 172 of 2012

authorised by law except a sentence of death or of imprisonment for life or of imprisonment for a term exceeding seven years.

(2)The Court of a Magistrate of the first class may pass a sentence of imprisonment for a term not exceeding three years, or of fine not exceeding [ten thousand rupees], or of both.

(3) The Court of a Magistrate of the second class may pass a sentence of imprisonment for a term not exceeding one year, or of fine not exceeding [five thousand rupees], or of both.

(4)The Court of a Chief Metropolitan Magistrate shall have the powers of the Court of a Chief Judicial Magistrate and that of a Metropolitan Magistrate, the powers of the Court of a Magistrate of the first class. Section 138 of N.I. Act reads as under:-

Section 138: Dishonour of cheque for insufficiency, etc., of funds in the account. -- 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
- 26 -
CRL.A No. 172 of 2012
to any other provisions of this Act, be punished with imprisonment for [a term which may be extended to two years], 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 thirty 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.

(emphasis supplied) Explanation.-- For the purposes of this section, "debt or other liability" means a legally enforceable debt or other liability.] * The period has been reduced from six months to three months vide R.B.I. Notification No.RBI/2011- 12/251, DBOD.AML BC. No.47/14.01.001/2011- 12, dated 4th November 2011(w.e.f. 1-4-2012).

- 27 -

CRL.A No. 172 of 2012

Section 4 of Cr.P.C. deals with Trial of offences under the Indian Penal Code and other laws. It reads as under:-

4. Trial of offences under the Indian Penal Code and other laws- (1) All offences under the Indian Penal Code (45 of 1860) shall be investigated, inquired into, tried, and otherwise dealt with according to the provisions hereinafter contained.

(2) All offences under any other law shall be investigated, inquired into, tried, and otherwise dealt with according to the same provisions, but subject to any enactment for the time being in force regulating the manner or place of investigating, inquiring into, trying or otherwise dealing with such offences."

27. Therefore, in view of sub-clause(2) of section 4 Cr.P.C., the trial of the offence under N.I. Act are governed by provisions of N.I Act insofar as dealing with such offences.

28. Further, section 5 Cr.P.C. states that Nothing contained in this Code, in the absence of a specific provision to the contrary, affect any special or local law for the time

- 28 -

CRL.A No. 172 of 2012

being in force, or any special jurisdiction or power conferred, or any special form of procedure prescribed, by any other law for the time being in force.

29. Further, Chapter XVII of N.I. Act deals with penalties in case of dishonour of certain cheques for insufficiency of funds in the accounts. Sections 138 to 149 states what is dishonour of cheque, what is presumption, what defence can be taken, how cognizance of the offence is to be taken, what is the power of the court to try the cases, mode of service, evidence on affidavit and compounding of offences and prima-facie evidence of bank's slip. Therefore, when special procedure is prescribed and penalty is also prescribed under section 138 of N.I. Act, then general provision of section 29 Cr.P.C. has no application.

30. Therefore, in view of above discussion, it is evident that the impugned judgment is passed ignoring the provision of section 138 of N.I. Act. The learned Sessions Judge has not applied his mind to the evidence on record. Therefore, such judgment being illegal, perverse and erroneous has

- 29 -

CRL.A No. 172 of 2012

resulted in miscarriage of justice needs interference by this Court. Hence, the said order needs to be set aside.

Accordingly, I pass the following:

ORDER
1. The appeal filed by the appellant-complainant under section 378(4) Cr.P.C. stands allowed.
2. The judgment of acquittal passed by learned Sessions Judge in Crl.A.No.100/2010 is hereby set-aside. Consequently, the judgment of conviction and order of sentence passed by learned Prl. Civil Judge and JMFC, Kunigal in C.C.No.12/2006 against the respondent/accused is hereby confirmed.
3. Office is directed to send back the records to the trial court.
4. No order as to costs.

Sd/-

JUDGE MN List No.: 1 Sl No.: 6