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 13, Cited by 8]

Delhi High Court

M/S Aditya Promoters Ltd. vs Shri S.Karthikeyan on 17 December, 2014

Author: V.P.Vaish

Bench: Ved Prakash Vaish

* IN THE HIGH COURT OF DELHI AT NEW DELHI


                                       Reserved on: 2nd December, 2014
%                                  Date of Decision: 17th December, 2014

+       CRL. M.C. No.4666/2014


M/S ADITYA PROMOTERS LTD.                     ..... Petitioner
              Through: Mr. Sumit Bansal, Advocate.


                versus


SHRI S. KARTHIKEYAN                                       .....Respondent
               Through:             None


CORAM:
HON'BLE MR. JUSTICE VED PRAKASH VAISH



                               JUDGMENT

1. The petitioner by filing the present petition under Section 482 of Code of Criminal Procedure, 1973 (hereinafter referred to as „Cr.P.C.‟), has assailed order dated 30.08.2014 passed by learned Metropolitan Magistrate-(NI Act)-Central -01, Tis Hazari Courts, Delhi whereby the complaint has been returned to the petitioner/complainant for filing the same in the Court having territorial jurisdiction.

Crl. M.C. No.4666/2014 Page 1 of 14

2. In a nut shell, the facts giving rise to the present petition are that the complainant is a limited company duly incorporated under the Indian Companies Act, 1956 having its registered office at 4428, Ganesh Bazar, Cloth Market, Delhi - 110006 and was engaged in manufacturing and trading of crockery and allied items. The accused is the sole proprietor of M/s. Sri Lakshmi Corporation and has been purchasing crockery, glasses and plastic allied items, etc. from the complainant on credit basis from time to time through its sales office at Delhi. There was an outstanding balance of Rs.51,971/- as on 01.05.2014, complainant issued debit note interest of Rs.4,158/- which was confirmed by the accused firm and a sum of Rs.56,129/- (Rupees was due after adjustment of all the payments made by accused. In discharge of liability the accused issued a cheque bearing No.000037 dated 30.05.2014 for Rs.56,129/- (Rupees Fifty six thousand one hundred twenty nine) drawn on The Karur Vysya Bank Ltd., Coimbatore. On presentation, the said cheque was dishonoured with the remarks „Funds Insufficient‟ vide returning memo dated 04.06.2014. Despite statutory notice dated 16.06.2014 being served upon the accused, the accused failed to make the payment of the said cheque.

3. Vide impugned order, learned trial court returned the complaint to the petitioner/ complainant for filing the same before the Court having territorial jurisdiction, in view of the judgment in „Dashrath Rupsingh Rathod vs. State of Maharashtra & Anr.‟ (Criminal Appeal No.2287 of 2009 decided on 01.08.2014).

Crl. M.C. No.4666/2014 Page 2 of 14

4. Feeling aggrieved by the said order, the petitioner has filed the present petition.

5. Learned counsel for the petitioner contended that now a days, almost all the branches of the bank are covered under Core Banking Solutions (CBS) and in terms of guidelines issued by Reserve Bank of India vide circular No.RBI/2012-13/163 DPSS.CO.CHD. No.271/03.01.02/2012-13 dated 10.08.2012, all CBS enabled banks have been asked to issue only „payable at par‟/ „multi-city‟ CTS 2010 standard cheques to all eligible customers. It has been argued on behalf of the petitioner that one of the essential features of multi-city/ cheques payable at par is that the holder of cheque can present the same at any CBS enabled branch of the drawee bank in order to encash the said cheque. That being so, the complainant is well within its right to initiate prosecution for the offence under Section 138 of the NI Act at the place where the branch in which the cheque in question was presented for its encashment irrespective of the fact that such branch was not the home branch of the drawee bank where the accused was having the bank account in the said bank. In other words, the main thrust of argument raised on behalf of the petitioner/ complainant is that the complaint under Section 138 of NI Act can be instituted even at that branch of a bank wherein the cheque in question was deposited and got dishonoured, in addition to the home branch of the drawee bank wherein the accused has bank account. When the accused issued such a cheque „payable at par‟ there was an express authority to the complainant under the aforesaid condition to present the cheque in any branch of the concerned Bank.

Crl. M.C. No.4666/2014 Page 3 of 14

6. In support of his submission learned counsel for the petitioner has placed heavy reliance upon the judgment of „Dashrath Rupsingh Rathod vs. State of Maharashtra and Another‟, 2014 (9) Supreme Court Cases 129.

7. I have bestowed my thoughtful consideration to the submission made by learned counsel for the petitioner and also have perused the material on record.

8. As is evident from the above discussion, the moot question involved in the present petition is as to whether Delhi Courts would have territorial jurisdiction to try a case instituted under Section 138 of NI Act merely because the cheque in question is „payable at par‟ at all branches of drawee bank and one of the branches of drawee bank is situated at Delhi.

9. In order to appreciate the submissions made on behalf of the petitioner, it would be appropriate to refer to the relevant provisions contained in NI Act. The relevant provisions read as under:

"6. "Cheque". - A "cheque" is a bill of exchange drawn on a specified banker and not expressed to be payable otherwise than on demand and it includes the electronic image of a truncated cheque and a cheque in the electronic form.
Explanation I. - For the purposes of this section, the expressions -
(a) "a cheque in the electronic form" means a cheque which contains the exact mirror image of a paper cheque, and is generated, written and signed Crl. M.C. No.4666/2014 Page 4 of 14 in a secure system ensuring the minimum safety standards with the use of digital signature (with or without biometrics signature) and asymmetric crypto system;
(b) "a truncated cheque" means a cheque which is truncated during the course of a clearing cycle, either by the clearing house or by the bank whether paying or receiving payment, immediately on generation of an electronic image for transmission, substituting the further physical movement of the cheque in writing.

Explanation II. - For the purpose of this section, the expression "clearing house" means the clearing house managed by the Reserve Bank of India or a clearing house recognized as such by the Reserve Bank of India.

68. Presentment for payment of instrument payable at specified place and not elsewhere. - A promissory note, bill of exchange or cheque made, drawn or accepted payable at a specified place and not elsewhere must, in order to charge any party thereto, be presented for payment at that place.

69. Instrument payable at specified place. - A promissory note or bill of exchange made, drawn or accepted payable at a specified place must, in order to charge the maker or drawer thereof, be presented for payment at that place.

70. Presentment where no exclusive place specified.

- A promissory note or bill of exchange, not made payable as mentioned in sections 68 and 69, must be presented for payment at the place of business (if any), or at the usual residence, of the maker, drawee or acceptor thereof, as the case may be."

10. The issue of territorial jurisdiction of Court to try the offence under Section 138 of NI Act has been set at rest by the decision of Crl. M.C. No.4666/2014 Page 5 of 14 three Judges Bench of the Hon‟ble Supreme Court of India in the celebrated case Dashrath Rupsingh Rathod (supra) wherein the Apex Court observed as under: -

"21. The interpretation of Section 138 of the NI Act which commends itself to us is that the offence contemplated therein stands committed on the dishonour of the cheque, and accordingly JMFC at the place where this occurs is ordinarily where the complaint must be filed, entertained and tried. The cognizance of the crime by JMFC at that place however, can be taken only when the concomitants or constituents contemplated by the section concatenate with each other. We clarify that the place of the issuance or delivery of the statutory notice or where the complainant chooses to present the cheque for encashment by his bank are not relevant for purposes of territorial jurisdiction of the complaints even though non-compliance therewith will inexorably lead to the dismissal of the complaint. It cannot be contested that considerable confusion prevails on the interpretation of Section 138 in particular and Chapter XVII in general of the NI Act. The vindication of this view is duly manifested by the decisions and conclusion arrived at by the High Courts even in the few cases that we shall decide by this judgment. We clarify that the complainant is statutorily bound to comply with Section 177, etc. of CrPC and therefore the place or situs where the Section 138 complaint is to be filed is not of his choosing. The territorial jurisdiction is restricted to the court within whose local jurisdiction the offence was committed, which in the present context is where the cheque is dishonoured by the bank on which it is drawn.
(emphasis supplied)
22. We are quite alive to the magnitude of the impact that the present decision shall have to possibly lakhs of cases pending in various courts spanning across the country. One approach could be to declare that this Crl. M.C. No.4666/2014 Page 6 of 14 judgment will have only prospective pertinence i.e. applicability to complaints that may be filed after this pronouncement. However, keeping in perspective the hardship that this will continue to bear on alleged respondent-accused who may have to travel long distances in conducting their defence, and also mindful of the legal implications of proceedings being permitted to continue in a court devoid of jurisdiction, this recourse in entirety does not commend itself to us. Consequent on considerable consideration we think it expedient to direct that only those cases where, post the summoning and appearance of the alleged accused, the recording of evidence has commenced as envisaged in Section 145(2) of the Negotiable Instruments Act, 1881, will proceeding continue at that place. To clarify, regardless of whether evidence has been led before the Magistrate at the pre- summoning stage, either by affidavit or by oral statement, the complaint will be maintainable only at the place where the cheque stands dishonoured. To obviate and eradicate any legal complications, the category of complaint cases where proceedings have gone to the stage of Section 145(2) or beyond shall be deemed to have been transferred by us from the court ordinarily possessing territorial jurisdiction, as now clarified, to the court where it is presently pending. All other complaints (obviously including those where the respondent-accused has not been properly served) shall be returned to the complainant for filing in the proper court, in consonance with our exposition of the law. If such complaints are filed/refiled within thirty days of their return, they shall be deemed to have been filed within the time prescribed by law, unless the initial or prior filing was itself time-barred."

(emphasis supplied)

11. While agreeing with the view taken by Hon‟ble Mr. Justice Vikramjit Sen, it has been further held by Hon‟ble Mr. Justice T.S. Crl. M.C. No.4666/2014 Page 7 of 14 Thakur in the aforesaid judgment as under: -

"58. To sum up:
58.1. An offence under Section 138 of the Negotiable Instruments Act, 1881 is committed no sooner a cheque drawn by the accused on an account being maintained by him in a bank for discharge of debt/liability is returned unpaid for insufficiency of funds or for the reason that the amount exceeds the arrangement made with the bank.
58.2. Cognizance of any such offence is however forbidden under Section 142 of the Act except upon a complaint in writing made by the payee or holder of the cheque in due course within a period of one month from the date the cause of action accrues to such payee or holder under clause (c) of proviso to Section 138.
58.3. The cause of action to file a complaint accrues to a complainant/ payee/ holder of a cheque in due course if:
(a) the dishonoured cheque is presented to the drawee bank within a period of six months from the date of its issue,
(b) if the complainant has demanded payment of cheque amount within thirty days of receipt of information by him from the bank regarding the dishonour of the cheque, and
(c) if the drawer has failed to pay the cheque amount within fifteen days of receipt of such notice.

58.4. The facts constituting cause of action do not constitute the ingredients of the offence under Section 138 of the Act.

Crl. M.C. No.4666/2014 Page 8 of 14

58.5. The proviso to Section 138 simply postpones/defers institution of criminal proceedings and taking of cognizance by the court till such time cause of action in terms of clause (c) of the proviso accrues to the complainant.

58.6. Once the cause of action accrues to the complainant, the jurisdiction of the court to try the case will be determined by reference to the place where the cheque is dishonoured.

58.7. The general rule stipulated under Section 177 CrPC applies to cases under Section 138 of the Negotiable Instruments Act. Prosecution in such cases can, therefore, be launched against the drawer of the cheque only before the court within whose jurisdiction the dishonour takes place except in situations where the offence of dishonour of the cheque punishable under Section 138 is committed along with other offences in a single transaction within the meaning of Section 220(1) read with Section 184 of the Code of Criminal Procedure or is covered by the provisions of Section 182(1) read with Sections 184 and 220 thereof.

59. Before parting with this aspect of the matter, we need to remind ourselves that an avalanche of cases involving dishonour of cheques has come upon the Magistracy of this country. The number of such cases as of October 2008 were estimated to be more than 38 lakhs by the Law Commission of India in its 213th Report. The result is that cases involving dishonour of cheque are in all major cities choking the criminal justice system at the Magistrate's level. Courts in the four metropolitan cities and other commercially important centres are particularly burdened as the filing of such cases is in very large numbers. More than five lakh such cases were pending in criminal courts in Delhi alone as of 1-6-2008. The position is no different in other cities where large number Crl. M.C. No.4666/2014 Page 9 of 14 of complaints are filed under Section 138 not necessarily because the offence is committed in such cities but because multinational and other companies and commercial entities and agencies choose these places for filing the complaints for no better reason than the fact that notices demanding payment of cheque amounts were issued from such cities or the cheques were deposited for collection in their banks in those cities. Reliance is often placed on Bhaskaran case [K. Bhaskaran v. Sankaran Vaidhyan Balan, (1999) 7 SCC 510 : 1999 SCC (Cri) 1284] to justify institution of such cases far away from where the transaction forming basis of the dishonoured cheque had taken place. It is not uncommon to find complaints filed in different jurisdiction for cheques dishonoured in the same transaction and at the same place. This procedure is more often than not intended to use such oppressive litigation to achieve the collateral purpose of extracting money from the accused by denying him a fair opportunity to contest the claim by dragging him to a distant place. Bhaskaran case [K. Bhaskaran v. Sankaran Vaidhyan Balan, (1999) 7 SCC 510 : 1999 SCC (Cri) 1284] could never have intended to give to the complainant/payee of the cheque such an advantage. Even so, experience has shown that the view taken in Bhaskaran case [K. Bhaskaran v. Sankaran Vaidhyan Balan, (1999) 7 SCC 510 : 1999 SCC (Cri) 1284] permitting prosecution at any one of the five different places indicated therein has failed not only to meet the approval of other Benches dealing with the question but also resulted in hardship, harassment and inconvenience to the accused persons. While anyone issuing a cheque is and ought to be made responsible if the same is dishonoured despite compliance with the provisions stipulated in the proviso, the court ought to avoid an interpretation that can be used as an instrument of oppression by one of the parties. The unilateral acts of a complainant in presenting a cheque at a place of his choice or issuing a notice for payment of the dishonoured amount cannot in our view arm the complainant with the Crl. M.C. No.4666/2014 Page 10 of 14 power to choose the place of trial. Suffice it to say, that not only on the principles of interpretation of statutes but also the potential mischief which an erroneous interpretation can cause in terms of injustice and harassment to the accused the view taken in Bhaskaran case [K. Bhaskaran v.Sankaran Vaidhyan Balan, (1999) 7 SCC 510 : 1999 SCC (Cri) 1284] needs to be revisited as we have done in foregoing paragraphs."

12. On bare reading of provisions contained in Section 138 read with Section 142 of NI Act and the view taken by the Apex Court in Dashrath Rupsingh Rathod (supra), there is no scope of confusion that complaint under Section 138 of NI Act will be maintainable only at the place where the cheque stands dishonoured. In other words, the prosecution for the offence under Section 138 of NI Act would only lie at the place where the drawee bank is situated.

13. No doubt, a cheque which is made „payable at par‟/ „multi-city‟ cheque can be presented at any of the branches of bank, which has been nominated as CBS branch of the drawee bank in terms of the recent guidelines issued by Reserve Bank of India vide circular dated 10.08.2012 (Annexure P-5 with the petition). However, it is to be noticed that the said guidelines had been issued by Reserve Bank of India with altogether different object. The said object is to facilitate speedy encashment of amount against cheques more particularly in cases of out stationed cheques. It is a matter of common knowledge that in the past, there used to be considerable delay in collection of out- stationed cheques which led to number of complaints from customers and members of public at large. The average time consumed in the Crl. M.C. No.4666/2014 Page 11 of 14 out-stationed cheque used to be somewhere between seven days to one month. In order to improve the service with regard to collection of out-stationed cheques, facility of cheques which are „payable at par‟/ „multi-city cheques‟ was introduced in the banking system. In order to regulate the same, Reserve Bank of India also issued policy which is known as Policy on Multi-city/payable at par CTS 2010 Standard Cheques. A perusal of the said policy would reveal that certain limit has been prescribed on payment of multi-city cheques at non-home branches as mentioned therein.

14. According to the said policy, if the cheque account of multi-city cheque to be presented at non-home branch in case of saving bank account, is more than Rs.10,00,000/- (Rupees Ten lakhs) then same would not be accepted by non-home branch of the drawee bank and thus, it has to be presented at the home branch of the drawee bank for its encashment. Same is the position with regard to other types of bank accounts like current account, cash credits, etc.

15. There is another reason due to which the contention raised on behalf of petitioner/ complainant cannot be sustained. The cheque amount is supposed to be paid from the account of accused/ respondents maintained at home branch of drawee bank. It is merely as a result of computerization of all the branches of bank, facility has been provided for encashment of cheques payable at par at any branch irrespective of the fact that account holder was not having bank account in the branch where the cheque is presented. Merely because the cheque has been presented at non-home of drawee bank, it does not Crl. M.C. No.4666/2014 Page 12 of 14 in any manner, become the drawee bank for the obvious reason that before encashing the cheque payable at par, the non-home branch is still required to verify from home branch of the drawee branch as to whether or not there was any impediment in encashment of the cheque drawn at home branch. Even otherwise, in the event of encashment, the amount of cheque would be required to be debited in the account of the accused maintained at home branch as the amount was only payable by the home branch of drawee bank. Therefore, the presentation of cheque at non-home branch of drawee bank being the cheque which is payable at par/ multi-city cheque, will not change the character of drawee bank and would not confer territorial jurisdiction on Delhi Courts.

16. The sequitur of the above discussion is that Delhi Courts have no territorial jurisdiction to entertain and try the complaint which is subject matter of the present petition. Accordingly, the petition is hereby dismissed and the impugned order dated 30.08.2014 passed by the learned trial court is maintained.

17. The complaint and original documents be returned to the petitioner/complainant for filing the same in appropriate Court having territorial jurisdiction to entertain and try the same within a period of 30 days.

18. A copy of this order be sent to the trial court for information and necessary compliance.

Crl. M.C. No.4666/2014 Page 13 of 14 Crl. M.A. No.15889/2014

The application is dismissed as infructuous.

(VED PRAKASH VAISH) JUDGE DECEMBER 17th, 2014 hs Crl. M.C. No.4666/2014 Page 14 of 14