Bombay High Court
Rajendra B. Choudhari vs State Of Maharashtra And Anr. on 19 September, 2006
Equivalent citations: III(2007)BC650, 2007CRILJ844, AIR 2007 (NOC) 418 (BOM), AIR 2007 (NOC) 418 (BOM.) = 2007 (1) AIR BOM R 209 (DB) (AURANGABAD BENCH), 2007 CRI. L. J. 844, 2007 (1) AIR BOM R 209, 2007 ALL MR(CRI) 184, 2007 BOMCRSUP 738, (2007) 1 BANKJ 680, (2007) 2 CIVILCOURTC 523, (2007) 3 BANKCAS 650, (2007) 1 NIJ 542, (2007) 2 RECCRIR 16, (2007) 1 MAH LJ 370, 2011 ACD 1575 (BOM), (2007) 1 ALLMR 893 (BOM), (2007) 52 ALLINDCAS 710 (BOM)
Author: P.S. Brahme
Bench: P.S. Brahme
JUDGMENT S.P. Kukday, J.
1. Petitioner has been convicted of the offence punishable under Section 138 of the Negotiable Instruments Act. in Criminal Case Nos. 91/1999, 92/1999, 762/1999, 763/1999 and 3299/1998 tried separately by adopting summary procedure, by Judicial Magistrate, First Class, Ahmednagar. Learned Magistrate has imposed separate sentence of imprisonment and fine in each of these cases. The petitioner has filed present petition for a direction that all the sentences shall run concurrently as envisaged by Section 427 of the Code of Criminal Procedure, 1973 (for short "the Code").
2. Brief resume of the relevant facts necessary for the decision of the petition is that the petitioner had cordial relations with Digambar Bhaurao Yeole (hereinafter referred to as "the complainant") for about four to five years prior to the transaction between them. The complainant retired from the service and received retiral benefits. As the petitioner was in financial distress, he approached the complainant for financial assistance. In view of the relationship between them, complainant advanced hand-loan of Rs. 1,60,000/- in presence of father of the petitioner. For the repayment of loan, the petitioner issued in all seven cheques, drawn on Bank of Baroda. Industrial Estate Branch, Ahmednagar, on different dates. It was agreed that the complainant should give advance intimation before encashing the cheques. As per the agreement after giving requisite intimation, complainant deposited cheques in his account with Ahmednagar Urban Co-operative Bank, Choupati Karanja Branch, Ahmednagar, on different dates. These cheques were dishonoured as requisite balance was not in the account of the petitioner with the drawee bank. The complainant, therefore, issued separate notices to the petitioner as required by the provisions of the Negotiable Instruments Act (hereinafter referred to as "the Act"). As the petitioner did not make payment of the dues within stipulated period, complainant filed separate criminal cases against the petitioner for offence punishable under Section 138 of the Act, as each default gave rise to a separate cause of action. During the trial, the petitioner admitted that the cheques were issued for discharging his liability to repay the amount borrowed from the complainant. However, regarding the dishonour of the cheques, the petitioner adopted a defence that loose cheques missing from his cheque book were utilized by the complainant. The trial Court rejected this defence in view of the admission of the petitioner that he issued and signed the cheques in question and convicted the petitioner imposing sentence of imprisonment for four months and fine of Rs. 36,000/- in Criminal Case No. 3299/1998 and sentence of imprisonment for six months and fine of Rs. 30,000/ - in each of the remaining four criminal cases. A direction is given under Section 357 of the Code to compensate the petitioner to the extent of the cheque amount if the fine is realised.
3. First contention of learned Counsel for the petitioner is that the Trial Judge committed an error in not combining all the causes of action for holding a single trial. It is not possible for us to accept this contention for a simple reason that a cause of action for the prosecution in respect of dishonour of a cheque arises only if the drawer commits default in making payment within stipulated period, after receipt of the notice required to be given in conformity with proviso (b) of Section 138 of the Act, in respect of each tender and the non-payment of the drawee bank on the ground that the balance amount in the account of the drawer is insufficient to Honour his commitment or it exceeds the amount arranged to be paid from that account by an agreement with the drawee bank. Each tender of a cheque and its dishonour gives rise to separate cause of action subject to a condition that separate notices are issued in respect of each of these cheques. The payee is not prevented from combining the causes of action by covering all the instances in a single notice. In such a case all the transactions covered by the notice would be regarded as a single transaction, permitting a single trial. However, in a case where cheques were issued on different dates, presented on different dates and separate notices are issued in respect of each default, the transactions cannot be held to be a single transaction attracting provision of Section 219 of the Code. In support of his contention, learned Counsel has placed reliance on the judgment of this Court reported in 2001 All MR (Cri) 630 in the matter of Rajasthan Trading Company v. Chemos International Ltd. In that case, in all 27 cheques were issued on different dates but only one notice was issued by the payee. In this view of the matter it was held that single trial in respect of the 27 cheques is permissible. However, it has been categorically observed by the Court that dishonour of each cheque constitutes separate offence which should ordinarily be tried by different trials. Apart from this, it is pertinent to bear in mind that Section 219 is an enabling provision and does not mandate a single trial. In appropriate case the Court is at liberty to try the offences of the same kind in different trial. While dealing with a similar situation in the matter of Ranchhod Lal v. State of M.P. , their Lordships of the Apex Court observed in paras 15 and 16 of the report thus:
15. Learned Counsel for the appellant also relied on Section 234, Cr. P.C. and urged that three offences of criminal breach of trust could have been tried at one trial as Section 234 provides that when a person is accused of more offences than one of the same kind committed within the space of twelve months from the first to the last of such offences. Whether in respect of the same person or not, he may be charged with, and tried at one trial for any number of them not exceeding three. This again, is an enabling provision and is an exception, to Section 233, Cr. P.C. If each of the several offences is tried separately, there is nothing illegal about it.
16. Lastly, reference was made, on behalf of the appellant to Section 235, Cr. P.C., and it was urged that all these offences were committed in the course of the same transaction, and, therefore, they should have been tried at one trial. Assuming, without deciding, that these offences could be said to have been committed in the course of the same transaction, the separate trial of the appellant for certain specific offences is not illegal. This section too is an enabling section.
In this view of the matter, we cannot sustain contention of learned Counsel for the petitioner that by holding separate trials the trial Court has committed an illegality.
4. Learned Counsel for the petitioner then contended that the Trial Court has committed an error in imposing fine exceeding Rs. 5000 in contravention of Section 29 of the Code. In support of this contention, reliance is placed on the ruling of the Supreme Court in the matter of Pankajbhai Nagjibhai Patel v. State of Gujarat and in the matter of K. Bhaskaran v. Sankaran Veidhaya Balan . In Pankajbhai's case, Their Lordships have made a reference to the mode of conferring special jurisdiction and powers on Judicial Magistrate First Class, by referring to Section 12 of the Essential Commodities Act and Section 36 of the Drugs and Cosmetics Act. In this matter, reference is also made to K. Bhaskaran's case. Both these cases were decided by the Apex Court before the amendment of the Act in the year 2003. By the amendment Act 55 of 2002 Sections 143 to 147 are introduced with effect from 6th February, 2003. Amended Section 143 provides that in a summary trial under this section it shall be lawful for the Magistrate to pass a sentence of imprisonment for a term not exceeding one year and an amount of fine exceeding 5000 rupees. Thus, by this amendment a special jurisdiction is conferred by the legislature on the Judicial Magistrate, First Class, to impose fine exceeding rupees 5000 by following the procedure, referred to by Their Lordships in Pankajbhai and K. Bhaskaran's case (supra) In view of this amendment, decisions of the Apex Court in the matter of Pankajbhai and K. Bhaskaran, referred to by learned Counsel does not support his contention that it was not permissible for the Magistrate to impose fine exceeding 5000 rupees in view of Section 29, Cr. P.C. In this view of the matter we reject contention of learned Counsel that the trial Court has committed an Illegality by imposing fine exceeding rupees 5000.
5. Lastly, it is contended that the Magistrate ought to have directed that the sentences imposed in these trials should run concurrently with the previous sentence, in view of Section 427 of the Code. According to learned Counsel, it is permissible for this Court to give such a direction to meet the ends of justice. Section 427 of the Code confers discretionary power on the Court to direct the sentence of imprisonment on a subsequent conviction to run concurrently with the previous sentence, if the accused is already undergoing a sentence of imprisonment. This power has to be exercised at the time of awarding subsequent sentence by the trial Court and can be exercised by the High Court while dealing with appeal or revision. Incidentally, the question arises whether in absence of appeal or revision, the direction sought for can be given by the High Court, by invoking inherent powers available under Section 482, Cr. P.C. The High Court cannot exercise its inherent power under, Section 482 of the Code to direct the subsequent sentence to run concurrently with the previous sentence. The inherent power of the High Court can be exercised only to give effect to the orders passed under the Code or to prevent miscarriage of justice. It is not obligatory for the trial Court to direct in all cases that the subsequent sentence shall run concurrently with the previous sentence. The order passed by the trial Court without having recourse to Section 427 is perfectly legal and enforceable. Thus, refusal of the Magistrate to direct the subsequent sentence to run concurrently with the previous sentence cannot lead to causing miscarriage of justice. Therefore, in such a situation, there can be no justification for exercising inherent power of the Court as there is no necessity to exercise the jurisdiction to give effect to any order passed under the Code or to prevent miscarriage of justice. In this view of the matter it is not open to this Court to exercise its inherent power to direct the subsequent sentence to run concurrently with the previous sentence. At this stage, we deem it necessary to observe that though it is not obligatory on the learned Magistrate to direct subsequent sentence to run concurrently with the previous sentence, it is the duty of the prosecutor to bring to the notice of the Court that the accused is already undergoing earlier sentence so that, the final order can be passed by the Magistrate after consideration of relevant factors. While dealing with the aspect of the exercise of inherent powers by High Court, similar view is taken by the Full Bench of Delhi High Court in the matter of Gopal Dass v. The State . In para No. 7 of the report it is observed that:
...The inherent powers of the High Court inhere in it because of its being at the apex of the judicial set up in a State. The inherent powers of the High Court, preserved by Section 482 of the Code, are to be exercised in making orders as may be necessary to give effect to any order under the Code, or to prevent abuse of the process of any Court or otherwise to secure the ends of justice. Section 482 envisages that nothing in this Code shall be deemed to limit or affect the inherent powers of the High Court exercised by it with the object of achieving the abovesaid three results. It is for this reason that Section 482 does not prescribe the contours of the inherent powers of the High Court which are wide enough to be exercised in suitable cases to afford relief to an aggrieved party. While exercising inherent powers it has to be borne in mind that this power cannot be exercised in regard to matters specifically covered by the other provisions of the Code. (See R.P. Kapur v. State of Punjab ). This principle of law had been reiterated succinctly by the Supreme Court recently in Palaniappa Gounder v. State of Tamil Nadu . Therein examining the scope of Section 482 it was observed that a provision which saves the inherent powers of a Court cannot override any express provision in the statute which saves that power. Putting it in another form the Court observed that if there is an express provision in a statute governing a particular subject there is no scope for invoking or exercising the inherent powers of the Court because the Court ought to apply the provisions of the statute which are made advisedly to govern the particular subject-matter.
Learned counsel for the petitioner has raised a contention that the Court can exercise the power to give a direction under Section 427 of the Code even after the disposal of the case, as giving of such a direction does not involve review of the decision. This contention need not be dealt elaborately, as we have not dealt with the matter in appeal or revision. The appellate or revisional Court can certainly give direction under Section 427, Cr. P.C., though order of conviction and sentence passed by the trial Court is maintained. However, such an order has to be passed at the time of deciding the lis. Once a judgment is delivered, the Judge becomes functus officio and cannot exercise jurisdiction on the ground that the decision is not required to be reviewed. Full Bench of Delhi High Court in the case of Gopal Dass (supra), has pointed out that decision of Madhya Pradesh High Court in A.S. Naidu v. State of M.P. reported in 1975 Cri LJ 498 and decision of Allahabad High Court in Ulfat Rai v. State reported in 1970 Cri LJ 767 taking a contrary view does not lay down a correct law in view of the decision of the Supreme Court in Bijli Singh v. State (Criminal Appeal No. 2/1964) decided on 26th October 1964. Therefore, it is not possible for us to accept contention of learned Counsel for the petitioner based on the ratio laid down by Madhya Pradesh High Court and Allahabad High Court in A. S. Naidu and Ulfat Singh (supra).
6. In the present case, there is no error of law, apparent on the face of the record, nor the order of the trial Court leads to any miscarriage of justice. In addition, efficacious alternate remedy by way of an appeal or revision is available to the petitioner. Thus, it is not permissible for the petitioner to invoke writ jurisdiction of this Court under Articles 226 and 227 of the Constitution of India. Even otherwise, it has to be borne in mind that power to direct the sentences to run concurrently has to be exercised judiciously. The exercise of this power in a case where different offences arise out of the same transaction or the cumulative sentence is disproportionate, can be justifiable. However, the Court has to be cautious in exercising such a power and has to ensure that the deterrent effect of the sentence is not lost. The sentences should not be directed to run concurrently if to do so would make the sentences ineffective or the crime inconsequential. If several sentences are allowed to run concurrently the crime may go unpunished.
7. In the present case, the petitioner has accepted the sentences and has chosen not to prefer an appeal or revision against the order of conviction and sentence passed upon him by the trial Court. It can be seen that the total loan borrowed was rupees 1,60,000, but the cheques given were for lesser amount. The amount involved is taken into consideration by the trial Court in determining the quantum of sentence. In addition to the sentence of imprisonment fine commensurate with the amount involved is imposed and a direction is given to pay the amount of the cheque to the complainant by way of compensation under Section 357 of Cr. P.C. As the trial Court has properly determined the quantum of punishment and the fact that the petitioner has chosen to suffer imprisonment instead of discharging his liability, in our considered opinion, this is not a fit case where a direction should be given for running the subsequent sentences concurrently with the previous sentence. In the result, the petition fails and is dismissed accordingly.