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 9, Cited by 0]

Himachal Pradesh High Court

Satvir Singh vs Rajesh Pathania on 29 May, 2023

Author: Sandeep Sharma

Bench: Sandeep Sharma

        IN THE HIGH COURT OF HIMACHAL PRADESH AT
                         SHIMLA
                           Cr. Revision No. 340 of 2022
                                Decided on: 29.05.2023




                                                           .
    Satvir Singh





                                       ........Petitioner
                      Versus
    Rajesh Pathania





                                       .......Respondent
    Coram
    HON'BLE MR. JUSTICE SANDEEP SHARMA,JUDGE
    WHETHER APPROVED FOR REPORTING?





    For the petitioner     :   Mr. Mohar Singh, Advocate.

    For the respondents :      Mr. Hamender Singh Chandel,
                               Advocate.

    Sandeep Sharma, Judge (oral)

Instant criminal revision petition filed under Section 397 read with Section 401 of Cr.PC, lays challenge to judgment dated 11.04.2022, passed by learned Sessions Judge, Shimla, in Criminal Appeal No. 2-S/10 of 2022, affirming the judgment of conviction and order of sentence dated 02.12.2021 & 04.12.2021 passed by learned JMFC-III at Shimla, H.P. in Complainant No.4-3 of 2018, whereby the learned trial Court while holding the petitioner-accused guilty of having committed offence punishable under Section 138 of the Negotiable Instruments Act (in short the "Act"), convicted and sentenced him to undergo simple imprisonment for a period of six months ::: Downloaded on - 31/05/2023 20:30:50 :::CIS 2 and pay compensation to the tune of Rs. 1,90,000/- to the respondent-complainant.

.

2. Precisely, the facts of the case, as emerge from the record are that respondent/complainant instituted proceedings under Section 138 of the Act in the competent court of law alleging therein that in the month of March, 2017 accused borrowed a sum of Rs.95,000/- from him for his personal needs. It is further alleged that with a view to discharge his liability, accused issued post dated cheque bearing No.561718, dated 05.08.2017, amounting to Rs. 95,000/- drawn on account maintained with Punjab and Sindh Bank, Branch Office Sanjauli, District Shimla, H.P. However, fact remains that aforesaid cheque on its presentation to the bank concerned, was dishonoured on account of insufficient funds in the Bank account of the accused. Since despite having received legal notice accused failed to make payment good within stipulated time, complainant was compelled to institute proceedings under Section 138 of the Act in the competent court of law.

3. Learned trial Court on the basis of material adduced on record by the respective parties, vide judgment/order dated 02.12.2021 & 04.12.2021, held the petitioner-accused guilty of having committed offence under Section 138 of the Act and ::: Downloaded on - 31/05/2023 20:30:50 :::CIS 3 accordingly, convicted and sentenced him as per the description given herein above.

.

4. Being aggrieved and dissatisfied with the aforesaid judgment of conviction and order of sentence recorded by the court below, petitioner-accused preferred an appeal before the learned first appellate Court, but the same was dismissed vide judgment dated 11.04.2022 . In the aforesaid background, accused has approached this Court in the instant proceedings, praying therein to set-aside the judgment of conviction and order of sentence recorded by the court below.

5. Vide order dated 04.07.2022, this Court suspended the substantive sentence imposed by the court below subject to petitioner's depositing 50% of the compensation amount, however, fact remains that aforesaid order never to be complied with. Though, repeatedly, this Court adjourned the matter on the requests made by the learned counsel for the petitioner enabling the petitioner to deposit the amount but in vain.

Today, during the proceedings of the case, learned counsel for the petitioner states that since he has no instructions, this Court may proceed to decide the case on its own merits.

6. Having heard learned counsel representing the parties and perused material available on record vis-à-vis reasoning ::: Downloaded on - 31/05/2023 20:30:50 :::CIS 4 assigned in the judgment impugned in the instant proceedings, this Court finds no illegality and infirmity in the impugned .

judgment, which appears to be based upon proper appreciation of fact as well as law. Interestingly the case at hand there is no denial, if any, with regard to issuance of cheque as well as signatures thereupon. Rather accused has attempted to set up a case that cheque was issued as a security but same was misused.

7. Since there is no denial, if any, with regard to issuance of cheque as well as signature thereupon, presumption as available under Sections 118 and 139 of the Act comes into play, which clearly provides that there shall be presumption available in favour of the holder of the cheque that same was issued in discharge of the lawful liability. No doubt, aforesaid presumption is rebuttable, but for that purpose, accused is/was under obligation to raise probable defence. Probable defence could be raised by the accused by referring to the documents adduced on record by the complainant or by leading some cogent and convincing evidence. However, in the case at hand accused has not been otherwise probalize defence that cheque in question was issued as a security, as such no illegality can be said to have been committed by Courts below while holding ::: Downloaded on - 31/05/2023 20:30:50 :::CIS 5 accused guilty of having offence punishable under Section 138 of N.I.Act .

8. The Hon'ble Apex Court in M/s Laxmi Dyechem V. State of Gujarat, 2013(1) RCR(Criminal), has categorically held that if the accused is able to establish a probable defence which creates doubt about the existence of a legally enforceable debt or liability, the prosecution can fail. To raise probable defence, accused can rely on the materials submitted by the complainant. Needless to say, if the accused/drawer of the cheque in question neither raises a probable defence nor able to contest existence of a legally enforceable debt or liability, statutory presumption under Section 139 of the Negotiable Instruments Act, regarding commission of the offence comes into play. It would be profitable to reproduce relevant paras No.23 to 25 of the judgment herein:

"23. Further, a three judge Bench of this Court in the matter of Rangappa vs. Sri Mohan [3] held that Section 139 is an example of a reverse onus clause that has been included in furtherance of the legislative objective of improving the credibility of negotiable instruments. While Section 138 of the Act specifies the strong criminal remedy in relation to the dishonour of the cheques, the rebuttable presumption under Section 139 is a device to prevent undue delay in the course of litigation. The Court however, further observed that it must be remembered that the offence made punishable by Section 138can be better described as a regulatory offence since the bouncing of a cheque is largely in the nature of a civil wrong whose money is usually confined to the private parties involved in commercial transactions. In such a scenario, the test of ::: Downloaded on - 31/05/2023 20:30:50 :::CIS 6 proportionality should guide the construction and interpretation of reverse onus clauses and the defendant accused cannot be expected to discharge an unduly high standard of proof". The Court further observed that it is a .
settled position that when an accused has to rebut the presumption under Section 139, the standard of proof for doing so is all preponderance of probabilities.
24. Therefore, if the accused is able to establish a probable defence which creates doubt about the existence of a legally enforceable debt or liability, the prosecution can fail. The accused can rely on the materials submitted by the complainant in order to raise such a defence and it is inconceivable that in some cases the accused may not need to adduce the evidence of his/her own. If however, the accused/drawer of a cheque in question neither raises a probable defence nor able to contest existence of a legally enforceable debt or liability, obviously statutory presumption under Section 139 of the NI Act regarding commission of the offence comes into play if the same is not rebutted with regard to the materials submitted by the complainant.
25. It is no doubt true that the dishonour of cheques in order to qualify for prosecution under Section 138 of the NI Act precedes a statutory notice where the drawer is called upon by allowing him to avail the opportunity to arrange the payment of the amount covered by the cheque and it is only when the drawer despite the receipt of such a notice and despite the opportunity to make the payment within the time stipulated under the statute does not pay the amount, that the said default would be considered a dishonour constituting an offence, hence punishable. But even in such cases, the question whether or not there was lawfully recoverable debt or liability for discharge whereof the cheque was issued, would be a matter that the trial court will have to examine having regard to the evidence adduced before it keeping in view the statutory presumption that unless rebutted, the cheque is presumed to have been issued for a valid consideration. In view of this the responsibility of the trial judge while issuing summons to conduct the trial in matters where there has been instruction to stop payment despite sufficiency of funds and whether the same would be a sufficient ground to proceed in the matter, would be extremely heavy."

9. If the entire evidence led on record by the complainant is read in its entirety, it clearly suggests that he ::: Downloaded on - 31/05/2023 20:30:50 :::CIS 7 successfully proved all the ingredients of Section 138 of the Act.

With a view to rebut the presumption, accused tried to set up a .

case that cheque in question was issued as security but such defence of him never came to be probablized.

10. Complainant examined himself as CW1 and tendered evidence by way of affidavit Ext.CW1/A, wherein he reiterated all the contents of the complaint filed under Section 138 of the Act. He successfully proved on record that on the request of accused he advanced loan to the tune of Rs.95,000/-

and with a view to discharge his liability accused issued Cheque Ext. CW1/B amounting to Rs. 95,000/- but same was dishonoured on account of insufficient funds. He also tendered in evidence, returning memo Ext.CW1/C, legal notice Ext.CW-

1/D, postal receipt Ext.CW1/E. In cross-examination he specifically denied suggestions put to him on behalf of accused that he alongwith accused Dalip and Rajesh Thakur had started a Committee of Rs.1,00,000/- each and each member had paid its monthly installment of Rs.5000/- per month. He also denied suggestions put to him that security cheques were taken from each member to ensure payment of installments. CW-2 Rajesh Thakur deposed that three years back accused approached him as well as complainant for borrowing money and complainant ::: Downloaded on - 31/05/2023 20:30:50 :::CIS 8 had lent Rs.95,000/- to the accused in his presence. He further deposed that accused handed over post dated cheque Ext.

.

CW1/A to the complainant in his presence. If the cross-

examination conducted upon this witness is perused in its entirety, it cannot be said that accused was able to extract something contrary to what this witness stated in his examination in chief.

11. By now it is well settled that dishonour of cheque issued as security can also attract offence under Section 138 of the Negotiable Instruments Act. Hon'ble Apex Court in case titled Sripati Singh v. State of Jharkhand, Criminal Appeal No. 1269-1270 of 2021, decided on 28.10.2021, has held as under:

"16. A cheque issued as security pursuant to a financial transaction cannot be considered as a worthless piece of paper under every circumstance. 'Security' in its true sense is the state of being safe and the security given for a loan is something given as a pledge of payment. It is given, deposited or pledged to make certain the fulfilment of an obligation to which the parties to the transaction are bound. If in a transaction, a loan is advanced and the borrower agrees to repay the amount in a specified timeframe and issues a cheque as security to secure such repayment; if the loan amount is not repaid in any other form before the due date or if there is no other understanding or agreement between the parties to defer the payment of amount, the cheque which is issued as security would mature for presentation and the drawee of the cheque would be entitled to present the same. On such presentation, if the same is dishonoured, the consequences ::: Downloaded on - 31/05/2023 20:30:50 :::CIS 9 contemplated under Section 138 and the other provisions of N.I. Act would flow.

12. Needless to say, expression "Security cheque" is not .

a statutorily defined expression in the Negotiable Instruments Act, rather same is to be inferred from the pleadings as well as evidence, if any, led on record with regard to issuance of security cheque. The Negotiable Instruments Act does not per se carve out an exception in respect of a "security cheque" to say that a complaint in respect of such a cheque would not be maintainable as there is a debt existing in respect whereof the cheque in question is issued, same would attract provision of Section 138 of the Act in case of its dishonour.

13. Moreover, this Court has a very limited jurisdiction under Section 397 of the Cr.PC, to re-appreciate the evidence, especially, in view of the concurrent findings of fact and law recorded by the courts below. In this regard, reliance is placed upon the judgment passed by Hon'ble Apex Court in case "State of Kerala Vs. Puttumana Illath Jathavedan Namboodiri" (1999) 2 Supreme Court Cases 452, wherein it has been held as under:-

"In its revisional jurisdiction, the High Court can call for and examine the record of any proceedings for the purpose of satisfying itself as to the correctness, legality or propriety of any finding, sentence or order. In other words, the jurisdiction is one of supervisory jurisdiction ::: Downloaded on - 31/05/2023 20:30:50 :::CIS 10 exercised by the High Court for correcting miscarriage of justice. But the said revisional power cannot be equated with the power of an appellate court nor can it be treated even as a second appellate jurisdiction.
.
Ordinarily, therefore, it would not be appropriate for the High Court to re-appreciate the evidence and come to its own conclusion on the same when the evidence has already been appreciated by the Magistrate as well as Sessions Judge in appeal, unless any glaring feature is brought to the notice of the High Court which would otherwise tantamount to gross miscarriage of justice."

14. Since after having carefully examined the evidence in the present case, this Court is unable to find any error of law as well as fact, if any, committed by the courts below while passing impugned judgments, there is no occasion, whatsoever, to exercise the revisional power.

15. True it is that the Hon'ble Apex Court in Krishnan and another Versus Krishnaveni and another, (1997) 4 Supreme Court Case 241; has held that in case Court notices that there is a failure of justice or misuse of judicial mechanism or procedure, sentence or order is not correct, it is salutary duty of the High Court to prevent the abuse of the process or miscarriage of justice or to correct irregularities/ incorrectness committed by inferior criminal court in its judicial process or illegality of sentence or order, but learned counsel representing the accused has failed to point out any material irregularity committed by the courts below while appreciating the evidence ::: Downloaded on - 31/05/2023 20:30:50 :::CIS 11 and as such, this Court sees no reason to interfere with the well reasoned judgments passed by the courts below.

.

16. Consequently, in view of the discussion made herein above as well as law laid down by the Hon'ble Apex Court, this Court sees no valid reason to interfere with the well reasoned judgments recorded by the courts below, which otherwise, appear to be based upon proper appreciation of evidence available on record and as such, same are upheld.

17. Accordingly, the present criminal revision petition is dismissed being devoid of any merit. The petitioner is directed to surrender himself before the learned trial Court forthwith to serve the sentence as awarded by the learned trial Court, if not already served. Interim direction, if any, stands vacated.

Learned court below is also directed to release the amount, if any, deposited before it by the accused, on filing appropriate application by the complainant. Pending applications, if any, also stand disposed of.

(Sandeep Sharma) Judge May 29, 2023 (himani) ::: Downloaded on - 31/05/2023 20:30:50 :::CIS