Bombay High Court High Court

Laxmi Travels vs G.E. Countrywide Consumer And … on 5 July, 2006

Bombay High Court
Laxmi Travels vs G.E. Countrywide Consumer And … on 5 July, 2006
Equivalent citations: II (2007) BC 422, 2006 CriLJ 3704
Author: A V Mohta
Bench: A V Mohta


ORDER

Anoop V. Mohta, J.

1. The petitioner has challenged the impugned order dated 4-4-2006, passed by the Judicial Magistrate (F.C.), 5th Court, Aurangabad, whereby, an application filed by the complainant was rejected, thereby, it has been held by the Court that the J.M.F.C., Aurangabad has jurisdiction and authority to entertain and decide the complaint in question.

2. The basic transaction between the parties took place at Nagpur. The parties are residing at Nagpur. The cheques are also presented at Canara Bank at Nagpur. As it was bounced, the endorsement also made by the Canara Bank at Nagpur. However, the complainant had issued notice of demand from Aurangabad and as there was no compliance of the same, the present complaint has been filed at Aurangabad.

3. Both the parties have relied on K. Bhaskaran v. Sankaran Vaidhyan Balan, . The Apex Court while considering the scheme of Negotiable Instruments Act (N.I. Act) and specially Sections 138, 139 and 118 of the Act observed in para 14 as under:

14. The offence under Section 138 of the Act can be completed only with the concatenation of a number of acts. The following are the acts which are components of the said offence : (1) drawing of the cheque, (2) presentation of the cheque to the bank, (3) returning the cheque unpaid by the drawee bank, (4) giving notice in writing to the drawer of the cheque demanding payment of the cheque amount, (5) failure of the drawer to make payment within 15 days of the receipt of the notice.

15. It is not necessary that all the above five acts should have been perpetrated at the same locality. It is possible that each of those five acts could be done at five different localities. But a concatenation of all the above five is a sine qua non for the completion of the offence under Section 138 of the Code. In this context a reference to Section 178(d) of the Code is useful. It is extracted below:

178. (a) to (c) **************

(d) where the offence consists of several acts done in different local areas, it may be enquired into or tried by a Court having jurisdiction over any of such local areas.”

16. Thus it is clear, if the five different acts were done in five different localities any one of the Courts exercising jurisdiction in one of the five local areas can become the place of trial for the offence under Section 138 of the Act. In other words, the complainant can choose any one of those Courts having jurisdiction over any one of the local areas within the territorial limits of which any one of those five acts was done. As the amplitude stands so widened and so expansive it is an idle exercise to raise jurisdictional question regarding the offence under Section 138 of the Act.”

4. The Apex Court in M/s. Prem Chand Vijay Kumar v. Yash Pal Singh, reported in 2005 All MR (Cri) 2029 (SC), followed in Musaraf Hossain Khan v. Bhagheeratha Engg. Ltd., , further re-stated the basic ingredients which are necessary to lodge complaint
Under Section 138 of the Negotiable Instruments Act. Those are as under:

9. In a generic and wide sense (as in Section 20 of the Civil Procedure Code, 1908 (in short ‘CPC’) “cause of action” means every fact which it is necessary to establish to support a right or obtain a judgment. Viewed in that context, the following facts are required to be proved to successfully prosecute the drawer for an offence under Section 138 of the Act:

(a) that the cheque was drawn for payment of an amount of money for discharge of a debt/liability and the cheque was dishonoured;

(b) that the cheque was presented within the prescribed period;

(c) that the payee made a demand for payment of the money by giving a notice in writing to the drawer within the stipulated period: and

(d) that the drawer failed to make the payment within 15 days of the receipt of the notice.

Proceedings on the basis of the generic meaning of the term “cause of action,” certainly each of the above facts would constitute a part of the cause of action but
Clause (b) of Section 142 gives it a restrictive meaning, in that, it refers to only one fact which will give rise to the cause of action and that is the failure to make the payment within 15 days from the date of the receipt of the notice. A combined reading of Sections 138 and 142 makes it clear that cause of action is to be reckoned accordingly. The combined reading of the above two sections of the Act leaves no room for doubt that cause of action within the meaning of Section 142(c) arises and can arise only
once.

5. In view of above undisputed position of facts and law, the cause of action as contemplated in Section 142 of the Negotiable Instruments Act, arises at a place where the drawer fails to make payment of the cheque. In the present case except the demand notice from Aurangabad but received at Nagpur, there was no cause of action arose at Aurangabad for the purpose of filing such complaint. The issuance of demand notice from Aurangabad, considering the scheme of N.I. Act, and in the facts and circumstances of the case, cannot give jurisdiction to the Court at Aurangabad.

6. Admittedly, the basic transaction took place at Nagpur. The cheque was issued and presented at Nagpur. It was presented for a collection at Nagpur. It was dishonoured at Nagpur. The Bank from Nagpur has endorsed and returned the cheque at Nagpur for want of money. Taking into account above certain facts and all these basic ingredients if taken note of, a complaint in the circumstances should have been filed at Nagpur and not at Aurangabad. The offence in question has been committed at Nagpur by not honouring the cheque where it was presented and dishonoured and further not paying the amount as demanded by the notice received at Nagpur.

7. The contention as raised by the learned Counsel in favour of complainant that the above Judgment of the Apex Court in K. Bhaskaran
AIR 1999 SC 3762 (supra) supports his case to this extent that giving of notice in writing to the drawer of the cheque demanding payment of the cheque amount and failure of the drawer to make payment within 15 days from the notice gives cause of action only at Aurangabad. This contention has no force. The Apex Court, nowhere dealt with this aspect. What has been decided by the Apex Court in K. Bhaskaran and M/s. Prem Chand (supra) refers to the basic ingredients which are necessary for an offence under Section 138 of the Act. There is no dispute about this that all these ingredients are necessary. We are concerned with the cause of action in the present matters. The demand notice is a must. But a place of issuance of notice and no payment thereafter cannot sufficient to file complaint under Section 138 of N.I. Act. The notice was though sent from Aurangabad, but received at Nagpur. The party failed to make the payment as per notice. Therefore, issuance of notice from Aurangabad itself cannot give cause of action to file complaint at Aurangabad. The object of issuing notice as observed by the Apex Court in Rajneesh Aggarwal v. Amit J. Bhalla, is as under:

Mere dishonour of a cheque would not raise to a cause of action unless the payee makes a demand in writing to the drawer of the cheque for the pyament and the drawer fails to make the payment of the said amount of money to the payee. The object of issuing notice indicating the factum of dishonour of the cheques is to give an opportunity to the drawer to make the payment within 15 days, so that it will not be necessary for the payee to proceed against in any criminal action, even though the bank dishonoured the cheques.

8. The following are the other authorities which support the case of the petitioner :

(i) P.K. Muraleedharan v. Pareed and another, reported in 1992 (Suppl) MWN (Cri) Kerala : 1992 Cri LJ 1965. The Kerala High Court has observed as under:

On the other hand the cheque is always drawn on a bank or banker and is payable immediately on demand. It is as good as payment in cash. The Bombay High Court in Kirloskar Bros. Ltd. v. Commissioner of Income-tax, held (at page

308).

It Is also well settled in commercial practice, as I shall presently point out, that a cheque is looked upon as a payment if a creditor accepts a cheque in place of the country’s
currency.

In short the issue of a cheque amounts to a payment unless it is dishonoured.

21. From the discussions in the foregoing paragraphs the position that emerges is that the venue of enquiry or trial has primarily to be determined by the averments contained in the complaint. If on the basis of such averments the Court has jurisdiction, it has to proceed with the complaint. The place where the creditor resides or the place where the debtor resides cannot be said to be the place of payment unless there is any indication to that effect either expressly or impliedly. The cause of action as contemplated in Section 142 of the Act arises at the place where the drawer of the cheque fails to make payment of the money. That can be the place where the bank to which the cheque was issued is located. It can also be the place where the cheque was issued or delivered. The Court within whose jurisdiction any of the above-mentioned places falls has therefore got jurisdiction to try the offence under Section 138 of the Act.”

(ii) Vuppala Venkata Nageshwara Rao v. Tulluri Chit Funds Pvt. Ltd. and Anr. reported in 2005 Cri LJ 575. Andhra Pradesh High Court after considering K. Bhaskaran (supra) further re-stated that the Courts in whose jurisdiction the dishonoured cheque was pre-sented for payment or the place where the cheque was returned unpaid by the drawee bank etc. would have jurisdiction to entertain the complaint under Section 138 of the Act.

9. Indmark Finance and Investment Co. Pvt. Ltd. and another v. The learned Metropolitan Magistrate, reported in 1992 (Supp) MWN (Cr) Calcutta (sic) wherein the Calcutta High Court has expressed that the cause of action arisen wholly in Calcutta where the alleged offence under Section 138 of the Negotiable Instruments Act was committed as where the cheque was produced for encashment at Calcutta and where it was dishonoured.

10. In Pobathi Agencies v. The State of Karnataka, reported in 1991 Cri LJ 2529, the Karnataka High Court has expressed the place where the cheque was sent for collection and dishonour is the place for filing complaint and the respective Court has jurisdiction to try the offence of dishonour of the cheque.

11. The another facet is the convenience of the parties. In such matter whenever there is a contest and trial is necessary, it is in the interest of all that the place where such cheque is issued, presented and dishonoured should be the place for detail enquiry and adjudication of all the issues. In such matters basic parties including witnesses are definitely need to play relevant role during the trial. The convenience of all the parties, in the facts and circumstances of the case and considering the scheme is also important facet that goes to support the case of the petitioner that the complaint ought to have been filed at Nagpur and not at Aurangabad.

12. Taking all this into account, the impugned order dated 4-4-2006 is quashed and set aside. The application filed by the petitioner is allowed. The complaint is dismissed for want of jurisdiction. However, liberty is granted to the complainant to file complaint at Nagpur within 30 days and the concerned J.M.F.C. to proceed with the matter within reasonable time by giving notice and full opportunity to both the parties. The Criminal Revision Application is, therefore, allowed in terms of prayer
Clause 1(D). No costs.