Madhya Pradesh High Court
Ram Prasad Kushwah vs Ravi Kushwah on 22 December, 2023
Author: Sanjeev S Kalgaonkar
Bench: Sanjeev S Kalgaonkar
1
IN THE HIGH COURT OF MADHYA PRADESH
AT G WA L I O R
BEFORE
HON'BLE SHRI JUSTICE SANJEEV S KALGAONKAR
CRIMINAL REVISION No. 2295 of 2023
BETWEEN:-
RAM PRASAD KUSHWAH S/O SHRI LATORE KUSHWAH,
AGED ABOUT 35 YEARS, OCCUPATION: PRIVATE JOB R/O
VILLAGE IDUI ROAD NEAR KALI MATA TEMPLE GAYATRI
VIDHYAPEETH THARET TEHSIL SEONDA (MADHYA
PRADESH)
.....PETITIONER
(SHRI SOORAJ BHAN LODHI- ADVOCATE)
AND
RAVI KUSHWAH S/O SHRI MEGH SINGH KUSHWAH, AGED
ABOUT 27 YEARS, R/O VILLAGE DHAMSA KA PURA POLICE
STATION ENDORI DISTRICT BHIND (MADHYA PRADESH)
.....RESPONDENT
(SHRI GYAN SINGH YADAV - ADVOCATE FOR RESPONDENT)
--------------------------------------------------------------------------------------
Reserved on : 08.11.2023
Pronounced on : 22.12.2023
----------------------------------------------------------------------------------------
This revision having been heard and reserved for judgment,
coming on for pronouncement this day, Justice Sanjeev S Kalgaonkar
pronounced the following:
ORDER
This criminal revision is filed assailing the judgment dated 06.07.2022 passed by First Additional Sessions Judge to Additional Judge, Gohad District Bhind (M.P), in Criminal Appeal No.205/2016 2 whereby the judgment of conviction and order of sentence dated 04.07.2016 passed by Sushri Pratishta Awasthi, Judicial Magistrate First Class, Gohad, District Bhind in Criminal Case No.262/2012 was affirmed.
For the sake of convenience, petitioner Shri Ram Prasad Kushwah will be referred to as `accused' and respondent Ravi Kushwah will be referred to as `complainant' hereinafter.
The exposition of fact, giving rise to this revision petition is as under:-
(1) Respondent Ravi Kushwah had filed a complaint for offence punishable under Section 138 of Negotiable Instrument Act alleging that Ram Prasad Kushwah had issued Cheque No. 565931 dated 25.01.2012 for an amount of Rs.7 lac towards repayment of loan of Rs. 7 lac for purchase of land at village Datia. This Cheque No.565931 was presented for encashment, but same was dishonored due to insufficient funds in the account of petitioner Ram Prasad Kushwah. The complainant issued demand notice dated 29.03.2012. Despite service of notice, Ram Prasad Kushwah failed to pay the amount of cheque. Therefore, criminal complaint was filed before learned Judicial Magistrate First Class, Gohad, Bhind which was registered as Criminal Case No.262/2012.3
(2) On completion of trial, after hearing both the parties, learned Judicial Magistrate First Class passed the impugned judgment dated 04.07.2016 and convicted accused Ram Prasad Kushwah for offence punishable under Section 138 of Negotiable Instrument Act and sentenced him to undergo rigorous imprisonment for one year and directed him to pay compensation of Rs.7,90,000/- within one month from the date of judgment with default stipulation of simple imprisonment for three months.
(3) Feeling aggrieved by the judgment of conviction and order of sentence, accused Ram Prasad Kushwah filed criminal appeal before the Sessions Court, Bhind. Learned Additional Judge to the Court of First Additional Sessions Judge, Gohad, Bhind rejected the appeal and confirmed the conviction and sentence vide impugned judgment dated 06.07.2022 in Criminal Appeal No.205/2016. The petitioner was arrested on 07.05.2023. He is undergoing sentence ever since.
Feeling aggrieved by concurrent finding of learned Trial Court and the First Appellate Court, this revision is filed assailing the judgment of conviction and sentence on following grounds:-
(1) Learned First Appellate Court dismissed the appeal without considering the merits of the case and committed an error in sentencing 4 the petitioner for imprisonment of one year.
(2) The complainant could not prove that when the amount was received by the accused. No transaction was made and no property was purchased. The disputed cheque was stolen by the complainant and false case was submitted before the Court.
(3) The complainant did not prove that he had sufficient money for giving to the accused as loan. The accused could not cross examine the complainant properly. The complainant failed to prove his case beyond doubt.
On aforesaid grounds, the impugned judgment of the trial Court as well as the First Appellate Court deserves to be set aside.
Learned counsel for the petitioner contends that the complainant failed to provide the evidence with regard to availability of amount of Rs.7,00,000/- given in advance to the accused. Complainant has stated that he has received Rs.5 lac from his paternal uncle (foofa), but the paternal uncle (foofa) was not examined in this regard. Further, no details are provided with regard to purchase of land, therefore, the transaction of advance money was doubtful. Both the Courts below have failed to appreciate the evidence in proper perspective. Learned counsel contends that existence of legally recoverable debt or liability was not proved, 5 therefore, the judgment of First Appellate Court suffers from illegality and perversity.
Per contra, learned counsel for the respondent submits that the parties are close relatives, they are co-brothers (saadu bhai), therefore, the money was given trusting the relationship. The accused has admitted his signature on disputed cheque. He has not given any reply despite service of demand notice, therefore, in view of the statutory presumption under Section 139 of Negotiable Instruments Act, learned trial Court and First Appellate Court have given reasoned finding of conviction under Section 138 of Negotiable Instruments Act against the petitioner.
Heard learned counsel for both the parties and perused the record. Under Section 397 of the Cr.P.C, the Court is vested with the power to call for and examine the record of any inferior Court for the purpose of satisfying itself as to legality and regularity of any proceedings or order made in a case. The object of this provision is to correct the patent defect or an error of jurisdiction or the perversity which has crept in the proceedings.
However, this Court, in revision, exercises supervisory jurisdiction of restricted nature. It cannot re-appreciate the evidence, as second Appellate Court, for the purposes of determining whether the concurrent 6 finding of fact reached by the learned Magistrate and the learned Additional Sessions Judge was correct. Recently, in case of Malkeet Singh Gill v. State of Chhattisgarh, reported in (2022) 8 SCC 204, the Supreme Court observed as under-
"10.Before adverting to the merits of the contentions,at the outset, it is apt to mention that there are concurrent findings of conviction arrived at by two courts after detailed appreciation of the material and evidence brought on record. The High Court in criminal revision against conviction is not supposed to exercise the jurisdiction alike to the appellate court and the scope of interference in revision is extremely narrow. Section 397 of the Criminal Procedure Code (in short "CrPC") vests jurisdiction for the purpose of satisfying itself or himself as to the correctness, legality or propriety of any finding, sentence or order, recorded or passed, and as to the regularity of any proceedings of such inferior court. The object of the provision is to set right a patent defect or an error of jurisdiction or law. There has to be well-founded error which is to be determined on the merits of individual case. It is also well settled that while considering the same, the Revisional Court does not dwell at length upon the facts and evidence of the case to reverse those findings."
(Duli Chand v. Delhi Admn.(1975) 4 SCC 649; State of Maharashtra v. Jagmohan Singh Kuldip Singh Anand (2004) 7 SCC 659 also relied).
Chapter XIII of the Negotiable Instruments Act, 1881 provides for "Special Rules of Evidence". Section 118 provides for presumptions as to negotiable instruments as follows:
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, indorsed, 7 negotiated or transferred for consideration;
(b) as to date : that every negotiable instrument bearing a date was made or drawn on such date;"
Section 139 of the Act, 1881 provides for presumption in favour of holder as under-
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."
The Supreme Court Bharat Barrel & Drum Mfg. Co. Vs. Amin Chand Payrelal, (1999) 3 SCC 35, held that once execution of the promissory note is admitted, the presumption under Section 118(a) would arise that it is supported by consideration.
"12. Upon consideration of various judgments as noted hereinabove, the position of law which emerges is that once execution of the promissory note is admitted, the presumption under Section 118(a) would arise that it is supported by a consideration. Such a presumption is rebuttable. The defendant can prove the non- existence of a consideration by raising a probable defence. If the defendant is proved to have discharged the initial onus of proof showing that the existence of consideration was improbable or doubtful or the same was illegal, the onus would shift to the plaintiff who will be obliged to prove it as a matter of fact and upon his failure to prove would disentitle him to the grant of relief on the basis of the negotiable instrument. The burden upon the defendant of proving the non-existence of the consideration can be either direct or by bringing on record the preponderance of probabilities by reference to the circumstances upon which he relies. In such an event, the plaintiff is entitled under law to rely upon all the evidence led in the case including that of the plaintiff as well. In case, where the defendant fails to discharge the initial onus of proof by showing the non-existence of the consideration, the plaintiff would invariably be held entitled to the benefit of presumption arising under Section 118(a) in his favour. The court may not insist upon the defendant to disprove the existence of consideration by leading direct evidence as the existence of negative evidence is neither possible nor contemplated and even if led, is to be seen with a doubt. The bare 8 denial of the passing of the consideration apparently does not appear to be any defence. Something which is probable has to be brought on record for getting the benefit of shifting the onus of proving to the plaintiff. To disprove the presumption, the defendant has to bring on record such facts and circumstances upon consideration of which the court may either believe that the consideration did not exist or its non-existence was so probable that a prudent man would, under the circumstances of the case, shall act upon the plea that it did not exist." ( emphasis added) In case of Kumar Exports v. Sharma Carpets, (2009) 2 SCC 513, the Supreme Court examined the application of above mentioned statutory presumptions and laid down :
"18. Applying the definition of the word "proved" in Section 3 of the Evidence Act to the provisions of Sections 118 and 139 of the Act, it becomes evident that in a trial under Section 138 of the Act a presumption will have to be made that every negotiable instrument was made or drawn for consideration and that it was executed for discharge of debt or liability once the execution of negotiable instrument is either proved or admitted. As soon as the complainant discharges the burden to prove that the instrument, say a note, was executed by the accused, the rules of presumptions under Sections 118 and 139 of the Act help him shift the burden on the accused. The presumptions will live, exist and survive and shall end only when the contrary is proved by the accused, that is, the cheque was not issued for consideration and in discharge of any debt or liability. A presumption is not in itself evidence, but only makes a prima facie case for a party for whose benefit it exists.
19. The use of the phrase "until the contrary is proved" in Section 118 of the Act and use of the words "unless the contrary is proved"
in Section 139 of the Act read with definitions of "may presume"
and "shall presume" as given in Section 4 of the Evidence Act, makes it at once clear that presumptions to be raised under both the provisions are rebuttable. When a presumption is rebuttable, it only points out that the party on whom lies the duty of going forward with evidence, on the fact presumed and when that party has produced evidence fairly and reasonably tending to show that the real fact is not as presumed, the purpose of the presumption is over.
20. ... 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 9 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." ( emphasis added) The Supreme Court in case of Rangappa Vs. Sri Mohan, (2010) 11 SCC 441 held that Section 139 of the Act is an example of reverse onus and imposes an evidentiary burden on the accused which can be discharged by establishing preponderance of probabilities of the defence.
After referring to catena of judgments, the Supreme Court held that the presumption mandated by Section 139 of the Act includes the existence of a legally enforceable debt or liability. In para 26, it was laid down-
"26. In light of these extracts, we are in agreement with the respondent-claimant that the presumption mandated by Section 139 of the Act does indeed include the existence of a legally enforceable debt or liability. To that extent, the impugned observations in Krishna Janardhan Bhat may not be correct. However, this does not in any way cast doubt on the correctness of the decision in that case since it was based on the specific facts and circumstances therein. As noted in the citations, this is of course in the nature of a rebuttable presumption and it is open to the accused to raise a defence wherein the existence of a legally enforceable debt or liability can be contested. However, there can be no doubt that there is an initial presumption which favours the complainant."(emphasis added).
The Supreme Court in case of Basalingappa Vs. Mudibasappa AIR 2019 SC 1983, summarised the principles regarding application of 10 presumption under Sections 118(a) and 139 of the Act, as under-
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 the 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.
In the backdrop of aforesaid proposition of law, the contentions of both the parties are considered.
Ram Prasad (DW-1) has admitted signature on disputed cheque (Ext.P-1). Since the execution of cheque is admitted by the accused, the statutory presumption would apply that the cheque was issued for discharge of debt or liability. This presumption is supported by evidence of complainant Ravi Kuswah (PW-1), Narad Singh (PW-2) and Dashrath (PW-3) that Ravi had advanced Rs.7,00,000/- for purchase of land to his relative Ram Prasad and Ram Prasad for repayment of aforesaid advance money gave disputed cheque (Ex. P-1) to the accused. Now, onus was on accused Ram Prasad to raise probable defence by preponderance of probabilities.11
Ram Prasad (DW-1) deposed that one of his signed cheque was lost on 28.01.2012. He had submitted written application (Ext.D-1) with regard to theft of cheque with Police Station Lanch, District Datia. This defence was discarded by both the Courts below as there was no explanation why a person would keep blank cheque bearing his signature in his bag? Further, the application (Ext. D-1) does not bear date of receipt by SHO, Police Station Lanch, District Datia. No witness certifying receipt of this application at Police Station, Lanch was examined. Therefore, the reasons for discarding this defence by learned trial Court in Para 17 of the judgment dated 04.07.2016 and by the First Appellate Court in Para 18 of the impugned judgment dated 06.07.2022 are proper and appropriate.
Learned counsel for the revision petitioner forcefully argued that the complainant has failed to show availability of Rs.7,00,000/- and advancing this amount to the accused by cogent evidence. Learned trial Court in Paras 13-16 and 18 of the judgment and the First Appellate Court in Paras 12-15 and 17 of the judgment discussed the evidence of complainant Ravi Kuswah (PW-1) and his witness Narad Singh (PW-2) and Dashrath Singh (PW-3) with regard to availability of funds with the complainant, his explanation in this regard and advancing amount of Rs.7,00,000/- to the accused. Both the Courts concluded that the evidence 12 of complainant in this regard is trustworthy. The reasons for conclusion seems to be proper and appropriate, therefore, no interference in exercise of supervisory jurisdiction is called for. Thus, the accused has failed to raise probable defence even on preponderance of probability that the disputed cheque was issued without any legally recoverable debt or liability. In such a scenario, in view of the statutory provision under Sections 118 and 139 of the Negotiable Instruments Act, the offence punishable under Section 138 of the NI Act was made out. The impugned judgment of conviction does not suffer from any illegality, perversity or impropriety.
Now, the propriety of sentence being considered. Both the parties are close relatives. Learned counsel for the revision petitioner requests that the petitioner is suffering sentence of imprisonment for more than five months. He has no source of income to pay the compensation as imposed by the trial Court and affirmed by the First Appellate Court. The sentence and the default sentence is harsh considering the financial capacity of the accused.
Learned trial Court on consideration of delay in repayment of the cheque amount, the physical and mental inconvenience caused to the complainant in prosecution of the complaint, quantified the compensation at Rs.7,90,000/- which appears to be appropriate, considering the fact that 13 disputed cheque was issued in the year 2012 and the complainant is deprived of his money for almost ten years. However, considering the fact that parties are near relatives and financial constraint of the accused to pay the cheque amount, the sentence of imprisonment and the default sentence deserves to be reduced in the interest of justice. Thus, this revision is allowed only on the point of propriety of the sentence.
Accordingly, the sentence is amended as under:-
"The accused Ramprasad shall undergo sentence of rigorous imprisonment for six months for offence punishable under Section 138 of Negotiable Instruments Act. The period of custody undergone by the accused shall be set off against the sentence of imprisonment. The accused shall pay compensation of Rs.7,90,000/- to the complainant under Section 357(3) of CrPC, failing which the accused shall undergo sentence of simple imprisonment for one month."
The revision is accordingly disposed of.
A copy of this order be forwarded to concerned Court for compliance along with relevant records.
(SANJEEV S KALGAONKA
vijay/Avi JUDGE
AVINASH Digitally signed by AVINASH BHARGAV
DN: c=IN, o=HIGH COURT OF MADHYA
PRADESH BENCH GWALIOR, ou=HIGH
COURT OF MADHYA PRADESH BENCH
BHARGA
GWALIOR,
2.5.4.20=dffa1c1db02022dba2bc01e8c6f08
163660c8ea9fca50f24e92316af7c7261d9,
postalCode=474001, st=Madhya Pradesh,
serialNumber=A6F9A14FA84FE88453F9151
V
580BB42FC680B1F87B5085E6D20BBA9E90
22EF9E1, cn=AVINASH BHARGAV
Date: 2023.12.23 14:55:07 +05'30'