Himachal Pradesh High Court
Shri Raj Kumar vs Shri Shamsher Singh on 2 August, 2017
Author: Tarlok Singh Chauhan
Bench: Tarlok Singh Chauhan
IN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA Cr. Revision No. 79 of 2009.
.
Reserved on: 28.7.2017
Date of decision: 2nd August, 2017
Shri Raj Kumar .......Petitioner.
Versus
Shri Shamsher Singh ......Respondent.
Coram
The Hon'ble Mr. Justice Tarlok Singh Chauhan, Judge.
Whether approved for reporting?1 No.
For the Petitioner
r : Mr. G.D. Verma, Sr. Advocate, with Mr.
B.C. Verma, Advocate.
For the Respondent : Mr. N.S. Chandel, Advocate.
Tarlok Singh Chauhan, Judge
The petitioner who has been convicted by the learned Courts below for the offence under Section 138 of the Negotiable Instruments Act, 1881 has filed the instant revision petition.
2. The complainant/respondent had filed complaint under Section 138 of the Negotiable Instruments Act, 1881, (for short the 'Act'), on the grounds that the petitioner/accused had issued cheque No. RTQ 034402, dated 31.12.1999, amounting to Rs.53,200/-
, which the petitioner/accused had to pay to him in order to Whether the reporters of the local papers may be allowed to see the Judgment?Yes ::: Downloaded on - 02/08/2017 23:57:39 :::HCHP 2 discharge of his liability. The cheque was dishonoured by the bank with the remarks "insufficient funds". The respondent thereafter .
issued legal notice on 5.1.2000 to the petitioner/accused calling upon him to make the payment within 15 days from the receipt of the notice. The legal notice was duly received by the petitioner but he did not make any payment.
3. The petitioner/accused was summoned and thereafter notice of accusation was put to him to which he pleaded not guilty and claimed trial. The complainant/respondent was directed to produce his evidence. In order to prove his case, the complainant examined four witnesses in all and closed his evidence. After completion of evidence, entire incriminating circumstances and evidence were put to the petitioner. The petitioner/accused in his defence examined three witnesses and closed his evidence.
4. The learned trial Court after evaluating the evidence and hearing the parties, convicted and sentenced the accused/petitioner to undergo rigorous imprisonment for three months and imposed a fine of Rs.30,000/- out of which Rs.20,000/-
was directed to be paid to the complainant/respondent as compensation and in default of payment of fine, the accused was directed to further undergo simple imprisonment of two months. The petitioner filed the appeal before the learned Additional Sessions ::: Downloaded on - 02/08/2017 23:57:39 :::HCHP 3 Judge, however, the same were dismissed vide judgment dated 24.04.2009, constraining the petitioner to file the instant revision .
petition.
5. It is vehemently argued by Shri G.D. Verma, Sr. Advocate, duly assisted by Shri B.C. Verma, Advocate that the findings recorded by the learned Courts below are perverse as respondent case does not fall under any of the provisions of the Negotiable Instruments Act and at best would amount to a civil dispute. r
6. On the other hand, Shri N.S. Chandel, Advocate, would support the findings rendered by the learned Courts below that the petitioner/accused had issued the cheques which are negotiable instruments and once the same was dishonoured, the petitioner was liable to be prosecuted and punished as per the provisions of the Act.
I have heard learned counsel for the parties and have carefully and meticulously gone through the records of the case.
7. Before proceeding to embark upon the relative merits of the case, it would be necessary to note the scope and power of this Court while dealing with such type of criminal revision petitions.
8. In Amur Chand Agrawal vs. Shanti Bose and another, AIR 1973 SC 799, the Hon'ble Supreme Court has held that the ::: Downloaded on - 02/08/2017 23:57:39 :::HCHP 4 revisional jurisdiction should normally be exercised in exceptional cases when there is a glaring defect in the proceedings or there is a .
manifest error of point of law and consequently there has been a flagrant miscarriage of justice.
9. In State of Orissa vs. Nakula Sahu, AIR 1979, SC 663, the Hon'ble Supreme Court after placing reliance upon a large number of its earlier judgments including Akalu Aheer vs. Ramdeo Ram, AIR 1973, SC 2145, held that the power, being discretionary, has to be exercised judiciously and not arbitrarily or lightly. The Court held that "judicial discretion, as has often been said, means a discretion which is informed by tradition methodolised by analogy and discipline by system".
10. In Pathumma and another vs. Muhammad, AIR 1986, SC 1436, the Hon'ble Apex Court observed that High Court "committed an error in making a re-assessment of the evidence" as in its revisional jurisdiction it was "not justified in substituting its own view for that of the learned Magistrate on a question of fact".
11. In Bansi Lal and others vs. Laxman Singh, AIR 1986 SC 1721, the legal position regarding scope of revisional jurisdiction was summed up by the Hon'ble Supreme Court in the following terms:
"It is only in glaring cases of injustice resulting from some violation of fundamental principles of law by the trial court, that the High Court is empowered to set aside the order of the acquittal and ::: Downloaded on - 02/08/2017 23:57:39 :::HCHP 5 direct a re-trial of the acquitted accused. From the very nature of this power it should be exercised sparingly and with great care and caution. The mere circumstance that a finding of fact .
recorded by the trial court may in the opinion of the High Court be wrong, will not justify the setting aside of the order of acquittal and directing a re-trial of the accused. Even in an appeal, the Appellate Court would not be justified in interfering with an acquittal merely because it was inclined to differ from the findings of fact reached by the trial Court on the appreciation of the evidence. The revisional power of the High Court is much more restricted in its scope".
12. In Ramu @ Ram Kumar vs. Jagannath, AIR 1991, SC 26, Hon'ble Supreme court cautioned the revisional Courts not to lightly exercise the revisional jurisdiction at the behest of a private complainant.
13. In State of Karnataka vs. Appu Balu, AIR 1993, SC 1126 = II (1992) CCR 458 (SC), the Hon'ble Supreme Court held that in exercise of the revisional powers, it is not permissible for the Court to re-appreciate the evidence.
14. In Ramu alias Ram Kumar and others vs. Jagannath AIR 1994 SC 26 the Hon'ble Supreme Court held as under:
"It is well settled that the revisional jurisdiction conferred on the High Court should not be lightly exercised particularly when it was invoked by a private complaint".
15. In Kaptan Singh and others vs. State of M.P. and another, AIR 1997 SC 2485 = II (1997) CCR 109 (SC), the Hon'ble ::: Downloaded on - 02/08/2017 23:57:39 :::HCHP 6 Supreme Court considered a large number of its earlier judgments, particularly Chinnaswami vs. State of Andhra Pradesh, AIR 1962 SC .
1788 ; Mahendra Pratap vs. Sarju Singh, AIR 1968, SC 707; P.N. G. Raju vs. B.P. Appadu, AIR 1975, SC 1854 and Ayodhya vs. Ram Sumer Singh, AIR 1981 SC 1415 and held that revisional power can be exercised only when "there exists a manifest illegality in the order or there is a grave miscarriage of justice".
16. In State of Kerala vs. Puttumana Illath Jathavedan Namboodiri (1999) 2 SCC 452, the Hon'ble Supreme Court 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 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 the Sessions Judge in appeal, unless any glaring feature is brought to the notice of the High Court which would otherwise tentamount to gross miscarriage of justice"
17. In State of A.P. vs. Rajagopala Rao (2000) 10 SCC 338, the Hon'ble Supreme Court held as under:-
"The High Court in exercise of its revisional power has upset the concurrent findings of the Courts below without in any way ::: Downloaded on - 02/08/2017 23:57:39 :::HCHP 7 considering the evidence on the record and without indicating as to in what manner the courts below had erred in coming to the conclusion which they had arrived at. The judgment of the High .
Court contains no reasons whatsoever which would indicate as to why the revision filed by the respondent was allowed. In a sense, it is a non-speaking judgment".
18. Before adverting to the respective contentions of the learned counsel appearing on either side, it is beneficial to quote Section 118(a), Section 138 and Section 139 of the Act. These Sections read as under:-
"S.118 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, negotiated or transferred for consideration."
"S.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 to any other provisions of this Act, be punished with the 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-::: Downloaded on - 02/08/2017 23:57:39 :::HCHP 8
(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.
Explanation - For the purposes of this section, "debt or other liability" means a legally enforceable debt or other liability."
"S.139. 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."
19. Section 138 of the Act was incorporated with a specific object of enacting a special provision to impose a strict liability so far as the negotiable instruments are concerned.
20. The purpose of attaching criminal liability to the offence under Section 138 of the Act, which is more in the nature of a civil dispute is only to ensure the credibility of cheques as Negotiable Instruments.
21. In Dalmia Cement (Bharat) Ltd. vs. Galaxy Traders & Agencies Ltd. (2001) 6 SCC 463, the Hon'ble Supreme Court has ::: Downloaded on - 02/08/2017 23:57:39 :::HCHP 9 explained the offence under Section 138 of the Act in the following words:
.
"3.The Act was enacted and Section 138 incorporated with a specified object of making a special provision by incorporating a strict liability so far as the cheque, a negotiable instrument, is concerned. The law relating to negotiable instruments is the law of commercial world legislated to facilitate the activities in trade and commerce making provision of giving sanctity to the instruments of credit which could be deemed to be convertible into money and easily passable from one person to another. In the absence of such instruments, including a cheque, the trade and commerce activities, in the present day world, are likely to be adversely affected as it is impracticable for the trading community to carry on with it the bulk of the currency in force. The negotiable instruments are in fact the instruments of credit being convertible on account of legality of being negotiated and are easily passable from one hand to another. To achieve the objectives of the Act, the legislature has, in its wisdom, thought it proper to make such provisions in the Act for conferring such privileges to the mercantile instruments contemplated under it and provide special penalties and procedure in case the obligations under the instruments are not discharged. The laws relating to the Act are, therefore, required to be interpreted in the light of the objects intended to be achieved by it despite there being deviations from the general law and the procedure provided for the redressal of the grievances to the litigants. Efforts to defeat the objectives of law by resorting to innovative measures and methods are to be discouraged, lest it may affect the commercial and mercantile activities in a smooth and healthy manner, ultimately affecting the economy of the country.
4. Section 138 of the Act makes a civil transaction to be an offence by fiction of law. Whereby 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 is returned ::: Downloaded on - 02/08/2017 23:57:39 :::HCHP 10 by the bank unpaid either because of the amount or money standing to the credit of that person being insufficient to honour the cheque or that it exceeds the amount arranged to be paid .
from that account, such person, subject to the other conditions, shall be deemed to have committed an offence under the Section and be punished for a term which may extend to one year or with fine which may extend to twice the amount of cheque or with both. To make the dishonor of the cheque as an offence, the aggrieved party is required to present the cheque 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 and the payee or the holder in due course of the cheque makes a demand for payment of the cheque amount by giving a notice in writing to the drawer of the cheque within 15 days of the receipt of information by him from the bank regarding the return of the cheque as unpaid and drawer of such cheque fails to make the payment of the amount within 15 days of the receipt of the said notice. Section 139 refers to presumption that unless the contrary is proved, the holder received the cheque of the nature referred to under Section 138 for the discharge in whole or in part or of any debt or other liability. Section 140 restricts the defence in any prosecution under Section 138 of the Act and Section 141 refers to such offence committed by the companies. Section 142 provides that, notwithstanding anything contained in the code of Criminal Procedure, no court shall take cognizance of an offence under the section except upon a complaint in writing made by the payee or, as the case may be, the holder of the cheque and that such complaint is made within one month of the date on which the cause of action arose under clause (c) of proviso to Section 138 of the Act."
22. In Kusum Ingots & Alloys Ltd. vs. Pennar Peterson Securities Ltd. & others, (2002) 2 SCC 745, the Hon'ble Supreme ::: Downloaded on - 02/08/2017 23:57:39 :::HCHP 11 Court has explained the offence under Section 138 of the Act, as under:-
.
"10. On a reading of the provisions of Section 138 of the NI Act it is clear that the ingredients which are to be satisfied for making out a case under the provision are:-
(i) a person must have drawn a cheque on an account maintained by him in a bank for payment of a certain amount of money to another person from out of that account for the discharge of any debt or other liability;
(ii) that 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;
(iii) that cheque is returned by the bank unpaid, either r because the amount of money standing to the credit of the 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 the bank.
(iv) the payee or the holder in due course of the cheque 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 15 days of the receipt of information by him from the bank regarding the return of the cheque as unpaid;
(v) the drawer of such cheque fails to make payment of the said amount of money to the payee or the holder in due course of the cheque within 15 days of the receipt of the said notice."
23. In Hiten P. Dalal v. Bratindranath Banerjee, AIR 2001 SC 3897, the Hon'ble Supreme Court observed that Sections 138 and 139 of the Act introduced exceptions to the general law as to the burden of proof in criminal cases and shifted the onus on the ::: Downloaded on - 02/08/2017 23:57:39 :::HCHP 12 accused. It is further held that in case of dishonor of cheque there is a presumption that cheque was drawn for discharge of liability and .
that being a presumption of law ought to be raised by the Court in every case. It is apt to reproduce following observations:-
"20. The appellant's submission that the cheques were not drawn for the 'discharge in whole or in part of any debt or other liability' is answered by the third presumption available to the Banks under Section 139 of the Negotiable Instruments Act. This section provides that "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 effect of these presumptions is to place the evidential burden on the appellant of proving that the cheque was not received by the Bank towards the discharge of any liability.
21. Because both Sections 138 and 139 require that the Court "shall presume" the liability of the drawer of the cheques for the amounts for which the cheques are drawn, as noted in State of Madras v. A. Vaidyanatha Iyer, AIR 1958 SC 61, it is obligatory on the Court to raise this presumption in every case where the factual basis for the raising of the presumption had been established. "It introduced an exception to the general rule as to the burden of proof in criminal cases and shifts the onus on to the accused"
(ibid). Such a presumption is a presumption of law, as distinguished from a presumption of fact which describes provisions by which the Court "may presume" a certain state of affairs. Presumptions are rules of evidence and do not conflict with the presumption of innocence, because by the latter all that is meant is that the prosecution is obliged to prove the case against the accused beyond reasonable doubt. The obligation on the prosecution may be discharged with the help of presumptions of law or fact unless the accused adduces evidence showing the reasonable possibility of the non-existence of the presumed fact.
::: Downloaded on - 02/08/2017 23:57:39 :::HCHP 1322. In other words provided the facts required to form the basis of a presumption of law exists, no discretion is left with the Court but to draw the statutory conclusion, but this does not preclude the .
person against whom the presumption is drawn from rebutting it and proving the contrary. A fact is said to be proved when, "after considering the matters before it the Court either believes it to exist or considers its existence so probable that a prudent man ought, under the circumstances of the particular case, to act upon the supposition that it exists". Section 3: Evidence Act. Therefore, the rebuttal does not have to be conclusively established but such evidence must be adduced before the Court in support of the defence that the Court must either believe the defence to exist or consider its existence to be reasonably probably, the standard of reasonability being that of the 'prudent man.'
23. Judicial statements have differed as to the quantum of re- butting evidence required. In Kundan Lal Rallaram v. Custodian, Evacuee Property, Bombay, AIR 1961 SC 1316, this court held that the presumption of law under Section 118 of Negotiable Instruments Act could be rebutted, in certain circumstances, by a presumption of fact raised under Section 114 of the Evidence Act. The decision must be limited to the facts of that case. The more authoritative view has been laid down in the subsequent decision of the constitution Bench in Dhanvantrai Balwantrai Desai v. State of Maharashtra, AIR 1964 SC 575, where this Court reiterated the principles enunciated in State of Madras v. Vaidyanath Iyer (supra) and clarified that the distinction between the two kinds of presumption lay not only the mandate to the Court, but also in the nature of evidence required to rebut the two. In the case of discretionary presumption if drawn may be rebutted by an explanation which "might reasonable by true and which is consistent with the innocence" of the accused. On the other hand in the case of a mandatory presumption "the burden resting on the accused person in such a case would not be as light as it is where a presumption is raised under S.114 of the Evidence Act and cannot be held to be discharged merely by reason of the ::: Downloaded on - 02/08/2017 23:57:39 :::HCHP 14 fact that the explanation offered by the accused is reasonable and probable. It must further be shown that the explanation is a true one. The words 'unless the contrary is proved' which occur in .
this provision make it clear that the presumption has to be rebutted by 'proof' and not by a bare explanation which is merely plausible. A fact is said to be proved when its existence is directly established or where upon the material before it the Court finds its existence to be so probable that a reasonable man would act on the supposition that it exists. Unless, therefore, the explanation is supported by proof, the presumption created by the provision cannot be said to be rebutted.........."
[See also V.D. Jhingan v. State of Uttar Pradesh, AIR 1966 SC 1762; Sailendranath Bose v. State of Bihar AIR 1968 SC 1292 and Ram Krishan Bedu Rane v. State of Maharashtra (1973) 1 SCC 366]
24. In K.N. Beena v. Muniyappan and another, (2001) 8 SCC 458, the Hon'ble Supreme Court observed that it would be erroneous in case the burden is cast upon the prosecution/complainant to prove that the cheque so issued for a debt or liability. It was further observed that the accused had to prove in trial, by leading cogent evidence that there was no debt or liability. It is apt to reproduce para 7, which reads thus:-
"7. In this case admittedly the 1st respondent has led no evidence except some formal evidence. The High Court appears to have proceeded on the basis that the denials/averments in his reply dated 21.5.1993 were sufficient to shift the burden of proof on to the appellant complainant to prove that the cheque was issued for a debt or liability. This is an entirely erroneous approach. The 1st respondent had to prove in the trial, by leading cogent evidence, that there was no debt or liability. The 1st respondent not having led any evidence could not be said to have discharged the ::: Downloaded on - 02/08/2017 23:57:39 :::HCHP 15 burden cast on him. The 1st respondent not having discharged the burden of proving that the cheque was not issued for a debt or liability, the conviction as awarded by the Magistrate was correct.
.
The High Court erroneously set aside that conviction."
25. In Rangappa v. Mohan, AIR 2010 SC 1898, the Hon'ble Supreme Court held that existence of legally enforceable debt or liability as a matter of presumption under Section 139, it is apt to reproduce para 14 of the judgment, which reads thus:-
"14. 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 (supra) 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. Section 139 of the Act 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 a strong criminal remedy in relation to the dishonor of cheques, the rebuttable presumption under Section 139 is a device to prevent undue delay in the course of litigation. However, it must be remembered that the offence made punishable by Section 138 can be better described as a regulatory offence since the bouncing of a cheque is largely in the nature of a civil wrong whose impact is usually confined to the private parties involved in commercial transactions in such a scenario, the test of proportionality should ::: Downloaded on - 02/08/2017 23:57:39 :::HCHP 16 guide the construction and interpretation of reverse onus clauses and the accused/defendant cannot be expected to discharge an unduly high standard or proof. In the absence of compelling .
justifications, reverse onus clauses usually impose an evidentiary burden and not a persuasive burden. Keeping this in view, 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 that of 'preponderance of probabilities'. Therefore, if the accused is able to raise a probable defence which creates doubts about the existence of a legally enforceable debt or liability, the prosecution can fail. As clarified in the citations, the accused can rely on the materials submitted by the complainant in order to raise such a defence and it is conceivable that in some cases the accused may not need to adduce evidence of his/her own."
26. The object underlying Section 138 of the Act has been lucidly explained by Hon'ble three judges of the Hon'ble Supreme Court in MSR Leathers v. S. Palaniappan and another, (2013) 1 SCC 177, in the following manners:-
"29. It is trite that the object underlying Section 138 of the Act is to promote and inculcate faith in the efficacy of banking system and its operations, giving credibility to negotiable instruments in business transactions and to create an atmosphere of faith and reliance by discouraging people from dishonouring their commitments which are implicit when they pay their dues through cheques. The provision was intended to punish those unscrupulous persons who issued cheques for discharging their liabilities without really intending to honour the promise that goes with the drawing up of such a negotiable instrument. It was intended to enhance the acceptability of cheques in settlement of liabilities by making the drawer liable for penalties in case the cheque was dishonoured and to safeguard and prevent harassment of honest ::: Downloaded on - 02/08/2017 23:57:39 :::HCHP 17 drawers. (ISee Mosaraf Hossain Khan v. Bhagheerathua Engg. Ltd., (2006) 3 SCC 658, C.C. Alavi Haji v. Palapetty Muhammed, (2007) 6 SCC 555 and Damodar S. Prabhu v. Sayed Babalal H., (2010) 5 SCC .
663, SCCpp.665-66, para 3). Having said that, we must add that one of the salutary principles of interpretation of statues is to adopt an interpretation which promotes and advances the object sought to be achieved by the legislation, in preference to an interpretation which defeats such object."
27. Reverting to the case in hand, it is rightly observed by the learned Courts below that there was no dispute regarding issuance of cheque by the petitioner/accused. It was dishonoured on account of "insufficient funds" and legal notice was served upon the petitioner/accused. Therefore, the only question left for consideration whether the cheque was issued for towards discharge of debt or other liability as envisaged under Section 138 of the Act.
28. As observed earlier, the specific case of the petitioner/accused is that no case whatsoever is made out for commission of the offence under the Act and at best it is a case of Civil dispute and in support of his contention, the learned counsel for the petitioner/accused has placed reliance upon the following judgments:-
1. Indus Airways Private Limited and others v. Magnum Aviation Private Limited and another (2014) 12 SCC 539. ::: Downloaded on - 02/08/2017 23:57:39 :::HCHP 18
2. Omniplast Private Limited v. Standard Chartered Bank and others (2015) SCC 693.
.
3. Jitendra Vora v. Bhavana Y. Shah and another, (2015) 16 SCC 744.
29. In Indus Airways Private Limited and others v. Magnum Aviation Private Limited and another (2014) 12 SCC 539, the Hon'ble Supreme Court held that existence of legally enforceable debt or other liability is an essential condition for constitution of offence under Section 138 and therefore the cheque issued for advance payment in the case before it did not show any existing liability in failed transaction as agreed materials were not supplied and hence no liability under Section 138 was made out. It was further held that "debt or other liability" means legally enforceable debt or other liability and therefore advancement of payment for supply of goods not supplied were not covered within the meaning. It is apt to reproduce the relevant paragraphs, which reads thus:-
"9. The Explanation appended to Section 138 explains the meaning of the expression "debt or other liability" for the purpose of Section 138. This expression means a legally enforceable debt or other liability. Section 138 treats dishonoured cheque as an offence, if the cheque has been issued in discharge of any debt or other liability. The Explanation leaves no manner of doubt that to attract an offence under Section 138, there should be a legally enforceable debt or other liability subsisting on the date of drawal of the cheque. In other words, drawal of the cheque in discharge of an existing or past adjudicated liability is sine qua non for ::: Downloaded on - 02/08/2017 23:57:39 :::HCHP 19 bringing an offence under Section 138. If a cheque is issued as an advance payment four purchase of the goods and for any reason purchase order is not carried to its logical conclusion either .
because of its cancellation or otherwise, and material or goods for which purchase order was placed is not supplied, in our considered view, the cheque cannot be held to have been drawn for an existing debt or liability. The payment by cheque in the nature of advance payment indicates that at the time of drawal of cheque, there was no existing liability.
15. The above reasoning of the Delhi High Court is clearly flawed inasmuch as it failed to keep in mind the fine distinction between civil liability and criminal liability under Section 138 of the NI Act. If at the time of entering into a contract, it is one of the conditions of the contract that the purchaser has to pay the amount in advance and there is breach of such condition then purchaser may have to make good the loss that might have occasioned to the seller but that does not create a criminal liability under Section
138. For a criminal liability to be made out under Section 138, there should be legally enforceable debt or other liability subsisting on the date of drawal of the cheque. We are unable to accept the view of the Delhi High Court that the issuance of cheque towards advance payment at the time of signing such contract has to be considered as subsisting liability and dishonor of such cheque amounts to an offence under Section 138 of the NI Act. The Delhi High Court has travelled beyond the scope of Section 138 of the NI Act by holding that the purpose of enacting Section 138 of the NI Act would stand defeated if after placing orders and giving advance payments, the instructions for stop payments are issued and orders are cancelled. In what we have discussed above, if a cheque is issued as an advance payment for purchase of the goods and for any reason purchase order is not carried to its logical conclusion either because of its cancellation or otherwise and material or goods for which purchase order was placed is not supplied by the supplier, in our considered view, the cheque ::: Downloaded on - 02/08/2017 23:57:39 :::HCHP 20 cannot be said to have been drawn for an existing debt or liability."
.
30. As regards reliance placed on Omniplast Private Limited v. Standard Chartered Bank and others (2015) SCC 693, suffice it to say that the said case was decided on its peculiar facts and therefore of no assistance to the petitioner.
31. Learned counsel for the petitioner/accused would thereafter argue that complaint was bad for no-joinder of necessary party inasmuch as Smt. Prabhi Devi and Parkash Chand, who were specifically named in the agreement have not been arrayed as party and would place strong reliance upon the judgment of Hon'ble Supreme Court Jitendra Vora v. Bhavana Y. Shah and another, (2015) 16 SCC 744. I have gone though the aforesaid judgment and find that the facts therein were that a complaint was filed against the proprietor of first firm and her Power of Attorney (wife and husband, respectively), when the said Power of Attorney had drawn cheques on first firm's account, when liability in discharge of which the dishonoured cheques had been issued was of second firm. The second firm which owed the liability was not impleaded nor even its proprietor was impleaded in that capacity. It was also found therein that the first firm had never taken on the liability of the second firm and thus the complaint was held to be not maintainable for mis-joinder of parties. However, this ::: Downloaded on - 02/08/2017 23:57:39 :::HCHP 21 is not the fact situation obtaining in the instant case, therefore, the aforesaid judgment is not at all applicable to the facts of the .
present case.
32. At this stage, it would be necessary to reiterate that the learned Courts below have concurrently come to the findings that the petitioner had purchased land from the complainant being power of attorney of the owner of the land, however, he happened to have occupied more land than purchased by him and when this fact was detected, the parties entered into a compromise which was reduced in writing vide Ex. CW2/X dated 4.7.1999, wherein it was agreed that the petitioner/accused would make payment of the land un-authorisedly occupied by him. As per the compromise, the petitioner had issued a cheque bearing No. RTQ 034402, dated 31.12.1999 Ex.CW1/A of Rs.53,200/-, which was presented for payment to the bank concerned however the same was returned through memo Ext. CW1/B dated 4.1.2000 with endorsement "insufficient funds". Thereafter respondent issued notice under Section 138 of the Act but despite notice respondent did not pay the amount within the statutory period.
33. In support of the complaint, respondent had examined PW1 G.P. Pandey, Manager, Punjab National Bank, Solan, who stated that the cheque was dishonoured due to 'insufficient funds'.
::: Downloaded on - 02/08/2017 23:57:39 :::HCHP 2234. Similarly PW2 Tara Chand, the Cashier from State Bank of Patiala, Chambaghat exhibited the certificate Ex.CW2/A .
regarding the account of complainant to show that two cheques had been deposited in the account of the respondent/complainant, extract of account Ext.PW2/A. He further deposed that cheque had been returned to the bank by the Punjab National Bank through memo Ex.CW1/B as there was 'insufficient funds' in the account.
35. PW3 Atma Ram has proved the agreement dated 4.7.1999 Ex.CW2/X wherein the petitioner had agreed to pay Rs.98,000/- to the complainant/respondent regarding which cheques worth Rs.53,200/- and Rs.44,800/-, respectively were issued in his presence and in the presence of one Haminder Thakur to the respondent. Notably he is one of the signatory to the agreement.
36. In rebuttal petitioner/accused examined DW1 Om Parkash Panwar from Punjab National Bank who have produced the record of cheque return register is Ex.CW1/C and stated that the in cheque return memo Ex. CW1/B, it was maintained that cheque was issued from the different account. While being cross-
examined by the complainant, this witness categorically stated that on the day of presentation of cheque, the petitioner was having Rs.1309/- in his account and thus was having 'insufficient funds'.
::: Downloaded on - 02/08/2017 23:57:39 :::HCHP 2337. DW2 Dalip Thakur, who was known to the parties has stated that he had got the matter compromised between the .
respondent and the petitioner and at that time DW3 Anil Gupta, Parkash Chand, Haminder and A.S. Minhas were also present when compromise Ex.CW2/X was written. He further stated that the petitioner had issued post dated cheques in favour of the respondent, but subsequently he was told that land regarding which payment was to be made was already in the name of Parkash Chand, therefore, he had got the payment stopped. In cross-examination, he stated that he was told by the accused that at the time of encashment of cheque worth Rs.53,200/- there was insufficient funds. He stated that he had written the compromise Ex.CW2/X. He also admitted that it was agreed that 38 sq. metres of land of Parkash Chand and 32 sq. metres land of Prabhi Devi was encroached by the petitioner regarding which the petitioner had issued post dated cheques in favour of the respondent and witnesses had signed the compromise.
38. DW3 Anil Gupta, who was present at the time of compromise Ex.CW2/X stated that petitioner has constructed his house and regarding the excess land he had issued post dated cheques in favour of the respondent, but subsequently he was told by the petitioner that the respondent could not execute the ::: Downloaded on - 02/08/2017 23:57:39 :::HCHP 24 Registry, therefore, he got the payment stopped. In his cross-
examination, this witness stated that he was working as Senior .
Manager in the bank and even DW2 Dalip Thakur was working in the same bank. He admitted that the compromise was admitted by both the parties and thereafter was signed by the parties as well the witnesses and it was in lieu thereof the cheques had been issued. He further stated that there were about 5-7 persons present at the time when the compromise was written which was written with the intention that there may not be future dispute between the parties.
39. Thus, from the aforesaid narration, it stands established that there was no dispute with regard to the compromise Ex.CW2/X or the issuance of the post dated cheques in favour of the respondent. These facts not only proved by the respondent and his witnesses but even admitted by the witnesses examined by the petitioner. It is further proved on record that petitioner did not have sufficient funds in his account as it stands duly proved that petitioner had only Rs. 1309/- in his account. Petitioner had though tried to prove that he himself ordered "stop payment" because the land was already in the name of the Parkash Chand but the record clearly belies the version put-forth as it is a case where the cheque has not been dishonoured on account of 'stop payment' but on ::: Downloaded on - 02/08/2017 23:57:39 :::HCHP 25 account of 'insufficient funds'. Further story put up by the petitioner through DW3 Anil Gupta that respondent was not in a position to .
execute the sale deed and therefore he got the payment stopped is also not borne out or rather is contrary to the record and again deserves to be rejected for the aforesaid reasons.
40. The findings record by the learned Courts below appears to have been based upon the correct appreciation of the pleadings and evidence and otherwise are in tune with law and therefore, warrants no interference.
41. Having said so, I find no merit in this revision petition and the same is accordingly dismissed, so also the pending application(s) if any.
August 2, 2017 (Tarlok Singh Chauhan)
(sanjeev) Judge.
::: Downloaded on - 02/08/2017 23:57:39 :::HCHP