High Court Kerala High Court

T.K. Madhavan vs Additional Judicial First Class … on 26 February, 1993

Kerala High Court
T.K. Madhavan vs Additional Judicial First Class … on 26 February, 1993
Equivalent citations: 1995 82 CompCas 753 Ker
Author: L Manoharan
Bench: L Manoharan


JUDGMENT

L. Manoharan, J.

1. Petition under Section 482, Criminal Procedure Code, is to quash the proceedings in C. C. No. 471 of 1991 of the Judicial First Class Magistrate’s Court, Ernakulam. Photo copy of the complaint is annexure A-4.

2. According to the petitioner, the son of the petitioner had business transactions with the second respondent and the third respondent, a Sub-Inspector of Police, who is a friend of the second respondent got the son of the petitioner to the police station and made him execute annexure A-1 receipt under duress purporting to be one for Rs. 58,200. Then the petitioner was taken to the police station by the third respondent on April 17, 1991, learning that the petitioner has an account with the Union Bank of India, Sbuth Chittoor, and the third respondent at the behest of the second respondent made the petitioner sign a blank cheque leaf under threat and coercion. Later the petitioner received annexure A-2 notice dated June 21, 1991, intimating that steps under Section 138 of the Negotiable Instruments Act (for short, “the Act”), would be taken. On receipt of the said notice, the petitioner sent annexure A-3 reply dated July 1, 1991, to the second respondent which he received on July 2, 1991. As per annexure A-3, it was intimated that there is no obligation for the petitioner to pay any amount as per the cheque and also the circumstances under which the cheque was signed. In spite of the same, the second respondent filed annexure A-4 complaint on August 3, 1991, which was beyond the period of limitation under Section 142 of the Act. The learned Magistrate took cognizance of the same. Thereupon the petitioner filed annexure A-5 petition for discharge, that petition was dismissed by annexure A-6 order.

3. Learned counsel for the petitioner maintained that no liability was created under the cheque since the same was executed under the circumstances already stated, and he also contended that since the complaint was filed beyond one month of the cause of action, the complaint is barred by limitation as per Section 142(b) of the Act.

4. On the other hand, learned counsel for the second respondent would deny the alleged circumstance under which the cheque was signed and he would also contend that since the complaint was filed within one month of the expiry of 15 days of the receipt of the notice issued by the petitioner, the complaint is within time.

5. Being a proceeding under Section 482, Criminal Procedure Code, disputed questions of fact cannot be gone into. The allegations as to the circumstances under which the cheque was signed by the petitioner being a disputed question of fact, the same could arise for determination at trial and the second respondent will have to prove the ingredients under Section 138 of the Act, The petitioner certainly will be free to substantiate his contention as to the invalidity of the transaction. All that is to be mentioned in this connection is those disputed questions of fact cannot be adjudicated in these proceedings and the same cannot be made a ground for quashing the complaint.

6. As regards the question of limitation, the contention is based on Section 142(b) of the Act. Section 142 of the Act reads :

“142. Cognizance of offence.–Notwithstanding anything contained in the Code of Criminal Procedure, 1973 (2 of 1974), –

(a) no court shall take cognizance of any offence punishable under Section 138 except upon a complaint, in writing, made by the payee or, as the case may be, the holder in due course of the cheque ;

(b) such complaint is made within one month of the date on which the cause of action arises under Clause (c) of the proviso to Section 138 ;

(c) no court inferior to that of a Metropolitan Magistrate or a Judicial Magistrate of the first class shall try any offence punishable under Section 138.”

7. The thrust of the contention of learned counsel for the petitioner is since annexure A-3 reply denying liability to pay any amount as per the cheque was received by the second respondent on July 2, 1991, and as the complaint was filed on August 3, 1991, the same being beyond one month of July 2, 1991, is barred by limitation. According to learned counsel the cause of action for the petitioner to file the complaint arose on receipt of annexure A-3 on July 2, 1991, which intimated that the petitioner is not liable to make payment. Therefore, it is the contention of the petitioner that the complaint ought to have been filed within one month of the date of receipt of the notice refusing to pay the amount.

8. As per Section 138 of the Act the ingredients to be established are : the cheque should have been issued in discharge of the whole or a part of a debt or liability, that the cheque should have been presented within six months or its specific validity period whichever is earlier ; the payee or the holder should have given notice demanding payment within 15 days of receiving information of dishonour on the reason of insufficiency of funds, and the drawer fails to make the payment within 15 days of the receipt of the notice of dishonour.

9. As per Clause (c) of the proviso to Section 138 of the Act, the drawer of the cheque has to make the payment within 15 days of the receipt of ‘ notice of dishonour. Section 142(b) of the Act states that the complaint has to be filed within one month of the date on which the cause of action arose under Clause (c) of the proviso to Section 138 of the Act. Thus, the crucial question is as to when the cause of action under Clause (c) of the proviso to Section 138 of the Act would arise. As per the wording of Clause (c) as the drawer need pay the amount only within 15 days of the receipt of notice of dishonour the cause of action could arise only on default in making the said payment within the said period. As noted, the contention of learned counsel for the petitioner is that the second respondent need not have waited till the expiry of the 15 days as the intimation of refusal to pay reached him before the expiry of 15 days. Consequently, according to learned counsel for the petitioner, the cause of action arose from the date of receipt of notice of refusal.

10. This argument on the wording of Clause (c) of the proviso to Section 138 of the Act cannot be accepted. Clause (c) of the proviso to Section 138 of the Act enjoins that the drawer need make the payment only within 15 days, and failure to make the payment within 15 days being one of the conditions to maintain action under Section 138 of the Act, a complaint filed before the expiry of the said period would not be maintainable. In the context of Clause (c) of the proviso to Section 138 of the Act it is not possible to interpret Section 138 of the Act to mean that, cause of action for a complaint under the said Section would arise on the expiry of 15 days mentioned under Clause (c) of the proviso or a notice of refusal to pay whichever is earlier. It is clear that the cause of action under Section 138 of the Act can arise only on the expiry of 15 days mentioned in proviso (c) to the said section.

11. Learned counsel for the petitioner relied on the decision in Raj Kumar v. Jagwati Devi, AIR 1980 All 225, to contend that an unequivocal threat to infringe the right asserted in the suit would cause the arising of the cause of action. That, no doubt is the general rule ; but when the statute itself provides as to when the cause of action for complaint would arise, it will not be permissible to read into that provision conditions which are not intended on account of the clear and unambiguous wording of the provision.

12. Learned counsel for the second respondent relied on the decision in Mahalakshmi Enterprises v. Sri Vishnu Trading Co., AIR 1991 AP 74 ; [1993] 77 Comp Cas 249 (AP) to contend that, the period of one month starts from the 16th day after the receipt of notice of dishonour by the drawer. In the decision in S. Prithviraj Kukillayya v. Mathew Koshy [1991] 71 Comp Cas 131 ; [1991] 1 KLT 595 (Ker), it is pointed out that (at p. 135 of 71 Comp Cas) : “Dishonour of a cheque by itself does not give rise to a cause of action, because payment can be made on receipt of a notice of demand contemplated in Clause (b) of Section 138 and in that event, there is no offence, nor any attempt to commit the offence, nor even a preparation to commit the offence. Failure to pay the amount within fifteen days of receipt of notice alone, is the, cause, of action and nothing else.” When such is the position as the complaint admittedly has been filed before the expiry of one month from the 16th day of the receipt of notice of dishonour, the complaint is within time.

13. The Criminal M. C. is without merit and the same is liable to be dismissed which accordingly is hereby dismissed.