Andhra HC (Pre-Telangana)
Goutham Television Centre And Anr. vs Apex Agencies And Anr. on 30 October, 1992
Equivalent citations: 1993CRILJ1004
ORDER
1. This Criminal Revision Case is directed against an order of the XVII Metropolitan Magistrate, Hyderabad, dated 24th July, 1992, dismissing a petition in Cri. M.P. No. 2282 of 1991 in C.C. No. 276 of 1991, on his file, filed by the petitioners accused under Section 177 of the Code of Criminal Procedure holding that the trial Court (i.e., XVII Metropolitan Magistrate's Court, Hyderabad) has also got jurisdiction u/S. 179, Cr.P.C. to try C.C. No. 276 of 1991 filed by the 1st respondent herein (i.e., the complainant) against the petitioners-accused. It is that order of the learned Magistrate that is being challenged in this revision.
2. The short point that arises for consideration in this revision is whether the Court of XVII Metropolitan Magistrate at Hyderabad has got jurisdiction to try the case in C.C. No. 276 of 1991, filed by the 1st respondent complainant, for an offence under Section 138 of the Negotiable Instruments Act.
3. Before going into the legal position, it is necessary to refer to the brief facts of the case which are as follows :- During the course of business transactions between the complainant and accused, two cheques were issued by the accused in favour of the complainant for Rs. 40,440-00 and Rs. 45,000-00, drawn on State Bank of India, Kurnool Branch. When the complainant presented those two cheques in the Indian Overseas Bank, Basheerbagh Branch, Hyderabad for collection, they were bounced as per the intimation of the State Bank of India, Kurnool Branch and the said fact of bouncing of cheques was intimated to the complainant through Indian Overseas Bank, Basheer Bagh Branch, Hyderabad. Therefore, the complainant, after issuing a statutory notice, has filed the complaint in C.C. No. 276 of 1991 under Section 138 of the Negotiable Instruments Act.
4. The main contention advanced on behalf of the petitioners-accused is that since the two cheques were issued by the accused at Kurnool and they were alleged to have been returned as dishonoured by the State Bank of India at Kurnool on which the two cheques were drawn by the accused, the cause of action arose only at Kurnool and so the Court at Hyderabad has no jurisdiction to try the case. In other words, according to the accused, the cheques were issued at Kurnool, they were drawn on State Bank of India at Kurnool and they were alleged to have been dishonoured by the State Bank of India at Kurnool, the Court at Kurnool alone has got jurisdiction.
5. The cheques were presented by the complainant for collection in Indian Overseas Bank, Basheerbagh within the limits of Narayanaguda Police Station which, in turn, is within the jurisdiction of the XVII Metropolitan Magistrate, Hyderabad, where the complaint under Section 138 of the Negotiable Instruments Act has been filed.
6. The learned Magistrate has relied upon the decision of the Karnataka High Court, reported in Pobathi Agencies v. State of Karnataka, 1991 Cri LJ 2529 : 1991 (3) Crimes 53 in support of his finding. In that case also a cheque was issued by the accused therein, drawn on a Bank of Mysore Branch and when the cheque was presented in Bangalore Branch for collection, it was dishonoured. On its dishonour, a case was filed in Bangalore. The trial Court rejected the complaint on the ground that cause of action did not arise in Bangalore. It was held in that case as follows (at page 2531) :-
"The offence falling under S. 138 of the Negotiable Instruments Act will not be the only solitary act of dishonour by the Bank on which the cheque is drawn. Even giving of the cheque by the accused when he has not made arrangements for honouring of the cheque will be a part of the facts constituting the offence. S. 178(b), Cr.P.C. lays down that when an offence is committed partly in one local area and partly in another area, it may be enquired into and tried by a Court having jurisdiction over any of such local areas. Under S. 179, Cr.P.C. when an act is an offence by reason of anything which has been done and of a consequence which has ensued, the offence may be inquired into or tried by a Court within whose local jurisdiction such thing has been done or such consequences has ensued. Giving the cheque by the accused to the complainant and giving the cheque for collection by the complainant to its Bank at Bangalore will also be the facts constituting the offence. Therefore, in view of the provisions of Ss. 178(b) and 179, Cr.P.C. the complaint can be filed in a Court within the jurisdiction of which the cheque has been issued or the place where the cheque is presented for collection or the place where the cheque is presented for collection or the place where the cheque is not honoured. In view of this position, the learned Magistrate was wrong in coming to the conclusion that he had no jurisdiction to entertain the complaint. He has the jurisdiction to entertain the complaint, in view of the fact that the cheque was issued by the accused at Bangalore and the cheque was given for collection by the complainant to its Bankers at Bangalore..."
This decision of the Karnataka High Court is directly applicable to the case on hand on all fours. From the above decision it is clear that the cause of action will arise where the cheque has been issued or the place where the cheque is presented for collection or where the cheque is dishonoured. In this case the cheques were presented in Indian Overseas Bank, Basheerbagh Branch of Hyderabad for collection which is within the jurisdiction of the XVII Metropolitan Magistrate, Hyderabad.
7. In Criminal Petition No. 1266 of 1991, Criminal Petition No. 1266 of 1991, dated 1st September, 1992, my learned brother, Iyyapu Panduranga Rao, J. took the same view. In this case (i.e. Cri Petition No. 1266 of 1991) contract of hire purchase was entered into at Bombay. The payment was proposed to be made at Bombay. The dishonouring of the cheque took place at Bombay. The first petitioner and the first respondent had meetings to discuss the payment of money at Bombay and after the dishonour of the cheque there have been several meetings between the first petitioner and the first respondent at Bombay. In those circumstances it was contended by the learned counsel appearing on behalf of the petitioners in that criminal petition that the offence, if any, was committed only at Bombay and the Courts at places other than the Bombay have no jurisdiction to take cognizance of the offence. On the other hand, it was the contention of the first respondent that the cheques were issued to the first respondent at Hyderabad, that the cheques were presented for collection at Hyderabad, that the first respondent received information regarding bouncing of the cheques only at Hyderabad and that therefore the Courts at Hyderabad have got jurisdiction. After careful analysis of the respective contentions, the learned Judge held that it is to be seen that the office of the first respondent is located at Nagarjuna Hills at Hyderabad over which the V Metropolitan Magistrate, Hyderabad has jurisdiction, that the cheque was issued in favour of the first respondent-company with its Head Office at Nagarjuna Hills, Hyderabad, that the said cheque was presented at Hyderabad for collection and that consequently part of the cause of action arose at Hyderabad by virtue of Ss. 178 and 179 of Code of Criminal Procedure Code and consequently the Court at Hyderabad has got jurisdiction to try the offence. To the same effect are the decisions reported in M/s. Ess Bee Food Specialities v.M/s. Kapoor Brothers, 1992 Cri LJ 739 and M/s. Shree Bharat Laxmi Wool Store v. P.N.B., 1992 Important and Selected judgments (banking) 111. In M/s. Ess Bee Food Specialities v. Kapoor Brothers (supra), a case was instituted at the place where the cheque was dishonoured and it was held that the Court where the cheque was dishonoured has jurisdiction. In M/s. Shree Bharat Laxmi Wool Store v. P.N.B. (supra), a cheque was presented for collection at Bangalore and it was dishonoured and it was held that the Court at Bangalore has got jurisdiction to try the case.
8. On a plain reading of Ss. 177, 178 and 179 of the Code of Criminal Procedure, the contention that the acts of the accused alone constitute a cause of action for determining the jurisdiction does not hold water. S. 177 provides that every offence shall ordinarily be inquired into and tried by a Court within whose local jurisdiction it was committed. The competency of a forum to take cognizance of an inquiry into, and trial of, an offence is determined by the place in which the offence may have been committed where the offence consists of several acts done in different areas. The section leaves the place of trial open. Under S. 178(a) of the Code Criminal Procedure Code it is laid down that the offence consists of several acts done in different local areas it may be enquired into or tried by a Court having jurisdiction over any of such local areas. The section provides for four contingencies viz., (1) when it is uncertain in which of several local areas an offence is committed; (2) where an offence it committed partly in one local area and partly in another; (3) where an offence is a continuing one and continues to be committed in more local areas than one; and (4) where an offence consists of several acts done in different local areas. S. 179 of the Code of Criminal Procedure lays down that when an act is an offence by reason of anything which has been done and of a consequence which has ensued, the offence may be inquired into or tried by a Court within whose local jurisdiction such thing has been done or such consequence has ensued. Under this section a person accused of the commission of an offence it triable by a Court within the local limits of whose jurisdiction the act amounting to the offence has been done or the consequence of that act has ensued. This section applies to those offences which by their very definition consists of an act and its consequences. In Madan Mohan v. Renuka, 1981 Cri LJ 1301 it was held as follows (at page 1308) :-
"It may be that the forgery, if any, was done at Darbhanga or at Samastipur. But it was sent to the Registrar of Firms at Patna. The fraudulent or dishonest use of the document has been made at Patna also. For an offence under S. 471, Indian Penal Code the necessary ingredient is fraudulent and dishonest use of the document as genuine. In my opinion, therefore, the offence which started at Darbhanga or Samstipur was completed at Patna. In such circumstances it is the provision of S. 178, Cri.P.C. which would apply and, in that view of the matter, the Court at Patna also could safely exercise jurisdiction in the matter."
9. Cause of action is a bundle of facts. Issuance of cheque, presentation of the cheque, endorsement of dishonour, issuance of a statutory notice and the location of the office of the person in whose favour the cheque was issued are all the factors which are to be taken into account for deciding the cause of action. Cause of action need not confine to a particular transaction where an offence is alleged to have committed. In cases filed under S. 138 of the Negotiable Instruments Act, series of acts will result at different places. As already discussed (supra). Giving the cheque by the accused to the complainant and presenting the same for collection by the complainant at his place will also be the facts constituting the offence. So the place where the cheque has been issued also has got jurisdiction and the place where the intimation has been received from the collecting Bank also confers jurisdiction.
10. In this connection a reference may also be made to the decision reported in In Re Jivandas Savachand, AIR 1930 Bom 490 (FB) which deals with the question of Jurisdiction in a case filed for the offence under S. 406 of the Indian Penal Code. It was held by the Full Bench of the Bombay High Court as follows (at page 492) :-
"What S. 179 provides is that when a person is accused of the commission of any offence by reason of two things, by reason first, of anything which has been done, and secondly, of any consequence which has ensued, then the jurisdiction is conferred on the Court where the act has been done or the consequence has ensued. The offence, therefore, must be charged by reason of the two things, the act done and the consequence which ensued and the consequence, therefore, forms the necessary part of the offence."
11. In view of the above discussion, I hold that the complaint can be filed in a Court within the jurisdiction of which the cheque has been drawn or the place where the cheque is presented for collection and received an endorsement about the dishonour of the cheque or the place where the cheque is dishonoured. In this case the cheques drawn on State Bank of India, Kurnool Branch were presented in Indian Overseas Bank, Basheerbagh Branch of Hyderabad for collection where a part of the cause of action arose. Therefore, the Court at Hyderabad has got jurisdiction to try the case. Under those circumstances, the learned Magistrate is perfectly right in dismissing the petition filed by the accused which does not call for interference.
12. The Criminal revision case is, therefore, dismissed.
13. Revision dismissed.