Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 9, Cited by 0]

Bangalore District Court

For Rs.5 vs To Pay 16 Monthly Chit Installments ... on 20 November, 2018

       IN THE COURT OF THE XLII ADDL. CHIEF

METROPOLITON MAGISTRATE NRUPATHUNGA ROAD,

                    BENGALURU CITY


     Present:- Sri. ABDUL RAHIM HUSSAIN SHAIKH
                     B.Sc, B.Ed, LLB(Spl)
                    XLII A.C.M.M
                    Bengaluru City.

       Dated this the 20th day of November, 2018
                    CC.No.6112/2018

             JUDGMENT U/S 355 OF Cr.P.C.

1. Sl.No. of the case                  : C.C.No.6112/2018
2. The date of commence of Evidence :       -
3. The date of Institution             :    04.11.2017
4. Name of the Complainant       :M/s Shreyas Hind Chits
                                 India Pvt Ltd
                                 Infinity Pride, No-91, 3rd floor,
                                 5th cross, Malleshwaram,
                                 Bengaluru-560003.

                                 Represented by its Director,
                                 Smt. B.G Pushpalatha,
                                 W/o Sri. M. Srinivas
                                 Aged about 57 years.

5. Name of the Accused       :   Sri. M. Mahesh
                                 S/o Sri. Madappa,
                                 Aged about 34 years,
                                 R/at Nanjappa
                                 Reddy Building,
                                 Near MMS Provisions store
                                 & Govt.,
                                  2                CC.No. 6112/2018




                                     School, Opp. Velankani Soft
                                     ware Court., Electronic City,
                                     Bengaluru- 560 100.

6. The offence complained :          U/s.138 of N.I. Act
7. Plea of the accused on
   his examination           :       Pleaded not guilty
8. Final Order               :       Accused is Convicted

9. Date of such order        :       20.10.2018


                         JUDGMENT

1. This case has been registered against the accused on the basis of the complaint filed by the complainant u/s 200 of Cr.P.C for the offence punishable u/s 138 r/w 142 of N.I. Act.

2. The gist of the complainant's case is that :

The Complainant is a registered Chit Fund Company. The accused has subscribed chit conducted by the complainant for Rs.5,00,000/- bearing No.5LAW with ticket No.25 which was launched on 30.09.2012. The said chit group was closed on 30.10.2016. The accused has successfully bid the chit and has received the chit amount of Rs.3,50,000/- from the complainant by executing the chit documents in favour of the complainant. After 3 CC.No. 6112/2018 obtaining the chit prized money the accused has failed to pay the monthly chit installments and the account has become over due and complainant has demanded the accused to pay 16 monthly chit installments amounting to Rs.60,000/-, the accused has issued the cheque bearing No.328861 dated:04.07.2017 for Rs.60,000/- drawn on Axis Bank, Basaveshwaranagar branch, Bengaluru-560079 in favour of the complainant towards the liability and repayment of the chit installments amount. The said cheque was presented for encashment on 09.08.2017 through its banker State Bank of India, Basavanagudi branch, Bangalore. But the said cheque was dishonour for the reasons 'Funds Insufficient'. To that effect received the banker memo dated 16.08.2017. There after on 14.09.2017 complainant got issued a legal notice to the accused by RPAD calling upon the accused to pay the cheque amount within 15 days from the date of receipt of the said notice. The said notice was returned with postal endorsement 'Insufficient Address' on 20.09.2017. Even after lapse of 15 days from the date of receipt of the notice the accused fails to pay the cheque amount. Inspite of 4 CC.No. 6112/2018 receipt of notice the accused has not paid the cheque amount to the complainant nor issued any reply. The complainant filed the complaint against the accused for having committed an offence punishable u/s 138 of N.I. Act on 04.11.2017.

3. In pursuance of the summons, the accused has appeared through Counsel and got enlarged on bail by executing necessary documents. The copy of the complaint was furnished to the accused, as required under law. As there is sufficient material, plea was recorded against the accused on 04.09.2018 and explained to the accused in his vernacular, for which the accused pleaded not guilty and claims to be tried.

4. When the matter posted for complainant's evidence complainant and accused filed joint memo and accused submitted that he is ready to pay an amount of Rs.60,000/- in respect of the disputed cheque to the complainant in three monthly installments as follows:

10.12.2018 Rs.20,000/-
10.01.2019 Rs.20,000/-
10.02.2019 Rs.20,000/-
5 CC.No. 6112/2018

The complainant and accused filed joint memo and prayed to pass the judgment to that effect. Complainant and accused not adduced any oral evidence and not got marked any documents.

5. Heard the arguments and perused the material placed on record.

6. On the basis of the above facts, the following points arise for my consideration:

1. Whether the complainant proves that the accused towards discharge of legal recoverable debt issued cheque bearing No.328861 dt:04.07.2017 for Rs.60,000/- drawn on Axis Bank, Basaveshwaranagar branch, Bengaluru in favour of complainant, on presentation for encashment it was returned as 'Funds Insufficient' and inspite of receipt of legal notice, the accused failed to pay the cheque amount within the statutory period and thereby the accused has committed an offence punishable u/s 138 of N.I. 6 CC.No. 6112/2018 Act?
2. What order?

7. My findings on the above points are as under :

Point No.1: In the Affirmative Point No.2: As per final order, for the following:
REASONS

8. Point No.1:- In the instant case, plea of the accused was recorded and case was posted for complainant evidence. At that point of time both accused and complainant counsel filed a Joint memo stating that they have entered into a compromise and the accused in terms of the agreement ready to pay an amount of Rs.60,000/- in respect of the disputed cheque to the complainant in three monthly installments as follows:

10.12.2018 Rs.20,000/-
10.01.2019 Rs.20,000/-
10.02.2019 Rs.20,000/-

and the same has been accepted by both the parties. Both the accused and the complainant prayed to pass the judgment as per the terms of Joint Memo. Smt. B.G. Pushpalatha authorized representative of the complainant 7 CC.No. 6112/2018 company had given her sworn statement through affidavit and has reiterated the averments of the compliant regarding the cheque issued by accused on 04.07.2017 for Rs.60,000/- and the return memo received with endorsement as 'Funds Insufficient' on 16.08.2017 and acknowledgement of legal notice dated 14.09.2017 issued by the complainant. Accused did not choose to cross examine the complainant & also not examined himself to disprove the case of the complainant by producing cogent evidence and relevant document. In view of the same, the evidence of the complainant as regard to issuing of cheque by the accused in discharge of legal enforceable debt remains undisputed and unchallenged.

9. As noted supra after taking cognizance when the matter was posted for complainant evidence, accused and complainant jointly submitted Memo stating that accused is ready to pay an amount pay an amount of Rs.60,000/- in respect of the disputed cheque to the complainant in three monthly installments as follows: 10.12.2018 Rs.20,000/-

10.01.2019 Rs.20,000/-

8 CC.No. 6112/2018

10.02.2019 Rs.20,000/-

Further both complainant and accused submitted that they have no objections for the Court to pass the judgment in accordance to the terms mentioned in the Joint Memo.

10. At this juncture I would like discuss the ruling reported in 2010 (11) SCC 441 (Rangappa v/s Sri. Mohan) The Hon'ble Supreme Court has laid down the dictum of law and has held in para-16 that :

" Once the cheque relates to the account of the accused that he accepts and admits the signature on the said cheque, then initial presumption as contemplated under section 139 of the Negotiable Instrument Act has to be raised by the court in favour of the complainant. The presumption referred to in section 139 of the N.I Act is a mandatory presumption and not a general presumption, but the accused is entitled to rebut the said presumption ....."

In the light of the principle laid down in the above case, it is clearly established that accused had issued the cheques 9 CC.No. 6112/2018 in the instant case for discharge of legal enforceable debt and has not rebutted the presumption u/sec139 of N.I Act by cross examing PW1, nor by adducing cogent and relevant document. It is pertinent to note complainant is not cross examined by the accused nor any cogent evidence and relevant document has been produced by the accused to disprove the case of the complainant.

11. In this case, the court is satisfied that the mandatory requirements of Sec.138 and 142 of N.I. Act are complied by complainant. It is pertinent to note that accused along with complainant filed a joint memo agreeing to repay the amount of Rs.60,000/- in respect of the disputed cheque amount in 3 installments to the complainant. From this documentary evidence of both the parties it is clearly established that accused has admitting the transactions and issuing of the cheque in discharge of his liability. Hence, in the considered view of this court, the complainant has proved that the accused has committed an offence punishable u/s 138 of N.I. Act in view of the same, I answer the point No.1 in the affirmative. 10 CC.No. 6112/2018

12. Point No.2:- Having regard to the facts and circumstances, I proceed to pass the following:

ORDER The accused is found guilty for the offence punishable u/s 138 of N.I. Act.
Acting u/s 264 o f Cr.P.C. the accused is convicted and sentenced to pay fine of Rs.1,000/-, in default shall undergo simple imprisonment for 15 days.
Acting u/s 357(3) of Cr.P.C as per the agreement between the parties the accused is hereby directed to pay Rs.60,000/- to the complainant in three monthly installments as follows:
10.12.2018 Rs.20,000/- 10.01.2019 Rs.20,000/- 10.02.2019 Rs.20,000/-

In default undergo simple imprisonment of two months.

The joint memo shall be the part and parcel of this order.

11 CC.No. 6112/2018

The bail bond executed by the accused shall stand cancelled.

Supply free copy of the judgment to the accused. (Dictated to Stenographer directly on the Computer, taken print out corrected, signed by me and then pronounced in the open court this the 20th day of November, 2018) (ABDUL RAHIM HUSSAIN SHAIKH) XLII Addl. Chief Metropolitan Magistrate, Bengaluru.

ANNEXURE Witnesses examined for the Complainant:- -Nil- Witnesses examined for the accused:- -Nil- Documents exhibited by the Complainant:- -Nil- Documents exhibited by the Accused:- -Nil-

XLII Addl. Chief Metropolitan Magistrate, Bengaluru.

12 CC.No. 6112/2018

Judgment pronounced in the open Court vide separate order.

ORDER The accused is found guilty for the offence punishable u/s 138 of N.I. Act.

Acting u/s 264 of Cr.P.C. the accused is convicted and sentenced to pay fine of Rs.1,000/-, in default shall undergo simple imprisonment for 15 days.

Acting u/s 357(3) of Cr.P.C as per the agreement between the parties the accused is hereby directed to pay Rs.60,000/- to the complainant in three monthly installments as follows:

10.12.2018 Rs.20,000/-
10.01.2019 Rs.20,000/-
10.02.2019 Rs.20,000/-

In default undergo simple imprisonment of two months.

The joint memo shall be the part and parcel of this order.

The bail bond executed by the accused shall stand cancelled.

Supply free copy of the judgment to the accused.

XLII A.C.M.M, Bangaluru.

13 CC.No. 6112/2018