High Court Punjab-Haryana High Court

William Sidhu Aged About 44 Years vs Tavinder Kumar Son Of Sh. … on 6 August, 2009

Punjab-Haryana High Court
William Sidhu Aged About 44 Years vs Tavinder Kumar Son Of Sh. … on 6 August, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                      AT CHANDIGARH


                             Criminal Revision No. 1576 of 2009 (O/M).
                                Date of Decision : August 06, 2009.


William Sidhu aged about 44 years, son of Sh. Gurdial Singh, resident of H.
No. 248, Urban Estate, Phase-I, Patiala, (Presently confined at Central Jail,
Patiala).
                                                            ...... Petitioner .

                                   Versus.


Tavinder Kumar son of Sh. Tarlochan Lal, resident of H. No. 461, Jattan
Wala Chowntra, Patiala.
                                                      ..... Respondent .


CORAM:HON'BLE MR. JUSTICE AUGUSTINE GEORGE MASIH.


Present:-    Mr. A.S. Jattana, Advocate,
             for the petitioner .

             Mr. S.P.S. Sidhu, Advocate,
             for the respondent.


AUGUSTINE GEORGE MASIH, J.

The petitioner-accused having been convicted under Section

138 of the Negotiable Instruments Act, 1881, (hereinafter referred to as

“the Act”) and sentenced to undergo imprisonment for a period of one year

and to pay a fine of Rs. 1,000/- in default of payment thereof to further

undergo rigorous imprisonment for one month by the learned Judicial

Magistrate 1st Class, Patiala, vide order dated 09.01.2007 and thereafter the

appeal preferred by the petitioner-accused against the said order of

conviction and sentence having been dismissed by the learned Additional
Crl. Revision No. 1576 of 2009. -2-

Sessions Judge, Patiala, vide judgment dated 27.05.2009, has filed the

present Criminal Revision Petition, challenging the conviction and sentence.

Counsel for the petitioner has contended that the Courts below

have not appreciated the evidence, which has been brought on record by the

petitioner-accused, wherein it has been specifically stated and proved by him

that the cheques, which have been dishonoured, although, have been signed

by the petitioner-accused, but were filled up in the handwriting of

respondent-complainant, therefore, cannot be said to be a valid tender under

the provisions of Section 138 of the Negotiable Instruments Act, 1881,

(hereinafter referred to as “the Act”). He submits that blank cheques were

handed over to the respondent-complainant as 10% security amount of

compensation to make payment to the respondent-complainant for getting

the compensation to the petitioner-accused for the plot of 1000 sq. yds.

situated at village Baran, which was in the name of Ms. Gurparkash Kaur

Sidhu (deceased sister of the petitioner-accused), and subsequently acquired

by P.U.D.A. He on this basis submits that the cheques having not been

drawn by the petitioner-accused, which is the requirement of Section 138 of

the Act, the said cheques could not be made the basis for filing a complaint

under Section 138 of the Act. He relies upon the judgment of Andhra

Pradesh High Court in the case of Avon Organics Limited Versus Poineer

Products Limited and others, 2004 (2) Civil Court Cases 579 and the

judgment of Kerala High Court in the case of Gopan Versus Tonny

Verghese, 2008 (1) Civil Court Cases, 642, in support of his contentions.

The second contention which has been raised is that the account

having been closed and the respondent-complainant being aware of the said

fact could not have presented the cheques to the Bank and, therefore, could
Crl. Revision No. 1576 of 2009. -3-

not make the petitioner-accused liable under Section 138 of the Act. It is his

contention that as per Section 138 of the Act, the cheque, which has been

drawn by a person, should be of an account maintained by him with a Bank

for payment of any amount of money. Since the account had already been

closed and that is the memo, which has been issued by the Bank, he cannot

be held guilty under the provisions of Section 138 of the Act. For this

contention, he relies upon the judgment of Hon’ble the Supreme Court in the

case of Joseph Versus Philip Joseph 2001(1) Civil Court Cases, 220

(Kerala).

It is further the contention of counsel for the petitioner that the

presumption under Section 139 of the Act is not absolute, but rebuttable on

the part of petitioner-accused. The petitioner has taken a stand that the

cheques in question were issued as security and not in discharge of any debt

or other liability, therefore, the conviction and sentence of the petitioner-

accused cannot be sustained. He relies upon the judgments of Hon’ble the

Supreme Court namely John K. John Versus Tom Verghese and another,

2007 (4) Civil Court Cases, 690, and K. Parkashan Versus P.K. Surenderan,

2007 (4) Civil Court Cases, 713 (S.C.).

On the other hand counsel for the respondent-complainant

submits that it has not been proved on record that the cheques have been

filled in by the respondent-complainant and in any case even if the said

cheques have been filled in by the respondent-complainant, the signatures on

the cheques have not been denied by the petitioner-accused and, thus, the

cheques are valid tender under the Act, and the petitioner-accused cannot

disown his liability merely because the cheques have not been filled in by

the petitioner-accused himself. As regards the contention of counsel for the
Crl. Revision No. 1576 of 2009. -4-

petitioner-accused that the account was closed and therefore, the cheques,

which have been issued by the petitioner-accused would not come within the

ambit of Section 138 of the Act. He submits that nothing has come on

record, which would show that the date on which the cheques were issued,

the account had already stood closed. He further submits that if this

contention is accepted then the purpose for which the amendment has been

brought about by the Legislature, would stand nullified as the credibility of

the instrument would always be in question and a person who issues a

cheque would always with a malafide intention issue the said cheques,

which is not valid tender and circumvent the provisions of Section 138 of

the Act. As regards the contention that the presumption under Section 139 of

the Act is rebuttable, he contends that the onus was upon the petitioner-

accused, which he has failed to discharge that the cheques were issued not

for any debt or liability, which he has failed to discharge. On the other hand,

it has been proved by the respondent-complainant by producing evidence in

the form of his Bank Account and statement, where withdrawal of the

amount has been shown before the respective dates on which the amount is

alleged to have been given to the petitioner-accused by way of friendly loan.

On this basis, counsel for the respondent-complainant submits that the

judgments passed by the Courts below are fully justified and do not call for

any interference by this Court.

I have heard counsel for the parties and with their able

assistance have gone through the records of the case.

The position, which stands culled out from the pleadings of the

parties, is that the petitioner-accused requested the respondent-complainant

to advance a friendly loan of Rs. 2 lakhs to him for business purposes with
Crl. Revision No. 1576 of 2009. -5-

an assurance to return the same within a period of three months. The

respondent-complainant withdrew the said amount from his Bank Account

on 03.03.2004 and the same was advanced to the petitioner-accused on

05.03.2004. The petitioner-accused in order to discharge this liability,

issued a cheque No. 255325 dated 05.03.2004 for an amount of Rs. 2 lakhs,

drawn on Bank of Punjab Limited, Branch Chhoti Baradari, Patiala, from his

account No. 14725066 in favour of the respondent-complainant. Thereafter,

on 20.04.2004, the petitioner-accused again approached the respondent-

complainant for a loan of Rs. 1.50 lakhs for the purpose of business and in

discharge of the said liability, the petitioner-accused issued a cheque No.

02000711 dated 04.06.2004 for an amount of Rs. 1.50 lakhs, drawn on Bank

of Punjab Limited, Branch Chhotti Baradari, Patiala, in favour of the

respondent-complainant. This amount of Rs. 1.50 lakhs, the respondent-

complainant has shown to have been withdrawn by him from his bank

account on 31.03.2004. In May,2004, the respondent-complainant requested

the petitioner-accused for return of Rs. 3.50 lakhs to which the petitioner-

accused responded by asking the respondent-complainant to present the

cheques issued by him. On 29.05.2004, the respondent-complainant

presented the cheque dated 05.03.2004 of Rs. 2 lakhs with the drawee Bank.

The said cheque was returned by the Bank with remarks “Account Closed”,

vide memo dated 29.05.2004. This fact was brought to the notice of the

petitioner-accused, who assured that the total payment of Rs. 3.50 lakhs will

be made to the respondent-complainant on or before 04.06.2004. On failure

of the petitioner-accused to comply with his assurance, the respondent-

complainant presented the second cheque dated 04.06.2004 of Rs. 1.50 lakhs

on 08.06.2004 with the drawee Bank, which again was dishonoured and
Crl. Revision No. 1576 of 2009. -6-

returned, vide memo No. 08.06.2004 with the same remarks “Account

Closed”. Thereafter, a legal notice dated 11.06.2004 was served upon the

petitioner-accused to which the response was given by the accused, taking

therein the plea that these cheques were not given in discharge of any

liability or loan, but was a security amount of 10% of amount to be paid as

compensation to the petitioner-accused by P.U.D.A. for a plot of his

deceased sister on an assurance given by the respondent-complainant that he

would get that amount to the petitioner-accused. The petitioner-accused

having failed to make the payment of amount within the prescribed period

under the Act, a complaint under Section 138 of the Act was preferred by the

respondent-complainant.

A perusal of the evidence as led by the parties would clearly

show that the petitioner-accused cannot run away from the liability of

cheque No. 255325 dated 05.03.2004 for Rs. 2 lakhs, signed by him as the

respondent-complainant has been able to prove that he had withdrawn Rs. 2

lakhs from his Bank Account on 03.03.2004. As regards the liability of

cheque No. 02000711 dated 04.06.2004 for an amount of Rs. 1.50 lakhs is

concerned, the respondent-complainant has produced the evidence to show

that he had withdrawn Rs. 1.50 lakhs on 31.03.2004 from his bank account,

whereas in the pleadings, it has come that the petitioner-accused had

approached the respondent-complainant for a loan of Rs. 1.50 lakhs for the

purpose of business only on 20.04.2004. The contention, therefore, of the

respondent-complainant that he had withdrawn the amount to make the

payment to the petitioner-accused for the loan which he had sought from the

respondent-complainant, cannot be accepted, but that would not lead to

acquittal of the petitioner-accused as still cheque for an amount of Rs. 2
Crl. Revision No. 1576 of 2009. -7-

lakhs drawn on 05.03.2004 would fall under the provisions of Section 138 of

the Act.

The contention of counsel for the petitioner that as the cheques,

which have been given by the petitioner-accused were blank, therefore, they

would not fall under the provisions of Section 138 of the Act, cannot also be

accepted as signatures thereon has been admitted by him. The respondent-

complainant on the basis of evidence led by him has been able to prove that

he had indeed withdrawn Rs. 2 lakhs on 03.03.2004 from his bank account,

which would go a long way to prove that the petitioner-accused had sought a

loan from the respondent-complainant, and therefore, in discharge of the

said loan, a cheque of Rs. 2 lakhs dated 05.03.2004 was issued by the

petitioner-accused.

As regards the writing on the body of cheque is concerned, the

petitioner-accused has not been able to prove it beyond doubt, although

D.W.3 Shri Navdeep Gupta, handwriting expert has given his opinion that

the disputed hand writing on the cheque in question when compared with

standard Ex. D.W.2/A and the signature of the respondent-complainant

available on the order sheet dated 23.06.2006, do tally and the statement of

D.W.2 Amarinder Singh, who is a practising Advocate at Patiala cast a

doubt regarding genuineness of receipt Ex.D.W.2/A. While deposing

Amarinder Singh has stated that he was neither a summoned witness nor he

was asked by any of the parties to appear in the Court. He has further stated

that he was not called by petitioner-accused William Sidhu and stated that he

had come to the Court personally after coming to know about the case. In

any case merely because the body of cheque does not depict the same to

have been filled in by the petitioner-accused, cannot be said to be a ground
Crl. Revision No. 1576 of 2009. -8-

for holding the cheque to be not a valid tender when the signatures thereon

are not disputed by the petitioner-accused. The onus was, therefore, heavily

on the petitioner-accused to show and prove under what circumstances the

said blank cheques were given. The petitioner-accused has failed to prove

his contention by any evidence showing that Smt. Gurparkash Kaur Sidhu

deceased sister of the petitioner-accused was at the first place having a plot

measuring 1000 sq. yds. situated at village Baran and the acquisition thereof

by P.U.D.A. Nothing has come on record by way of evidence that there was

any dispute regarding payment of compensation pending with P.U.D.A. nor

has it come on record as to how the complainant could have got the matter

settled between P.U.D.A. authorities, and the petitioner-accused. Having

failed to show as to for what purpose the cheques were issued by the

petitioner-accused, the presumption as provided under Section 139 of the

Act goes in favour of the respondent-complainant and the respondent-

complainant has, by cogent evidence, been able to prove that he had

withdrawn an amount of Rs. 2 lakhs from the Bank a few days before the

same was handed over to the petitioner-accused and the petitioner -accused

issued a cheque in discharge of that liability.

The judgments of Andhra Pradesh High Court and Kerala High

Court, relied upon by counsel for the petitioner in the case of Avon Organics

Limited (supra) and Gopan Versus Tonny Verghese (supra) would not be of

any help in the present case to the petitioner-accused.

The contention of counsel for the petitioner that the cheques

have been dishonoured with the remarks “Account Closed”, therefore, the

liability under Section 138 of the Act would not arise, cannot be accepted.

There is nothing on record to suggest that on the date when the cheque dated
Crl. Revision No. 1576 of 2009. -9-

05.03.2004 was issued by the petitioner-accused, the account already stood

closed and even if such a contention is allowed to be raised then the

judgments of Kerala High Court in Joseph Versus Philip Joseph (supra)

would not be applicable to the facts of the present case as in that case the

account stood closed before the issuance of the cheque. The account in the

case before Kerala High Court, was closed in the year, 1987, whereas the

cheque was issued in the year, 1990. In any case, if the contention as raised

by counsel for the petitioner is accepted that very purpose and intent for

which the amendment was brought about by the Legislature in the

Negotiable Instruments Act, would be frustrated. The objects and reason of

the amendment Act of 2002, whereby Chapter XVII was incorporated

provides for penalties in case of dishonour of a cheque. These provisions

were incorporated with a view to enhance the credibility of the instruments.

If it is held that a person can issue a cheque where the account stands closed

and then wriggle out of the liability by stating that it would not be covered

by provisions of Section 138 of the Act, it would amount to nullifying the

effect of amendment of the year, 2002, and, therefore, this contention of

counsel for the petitioner cannot be accepted. In any case, in the absence of

any evidence to the effect that when the cheque dated 05.03.2004 was issued

by the petitioner-accused, the account stood closed, the requirement of

Section 138 of the Act, if read, as has been tried to be projected by counsel

for the petitioner, would still be within the requirement of law as on the date

when the cheque was issued, the account would be operative and not closed.

In view of this position, the judgments of Hon’ble the Supreme

Court in the case of John K. John (supra) and K. Parkashan (supra) would

not be of any help to the petitioner.

Crl. Revision No. 1576 of 2009. -10-

In view of the above, I have come to a conclusion that the

respondent-complainant has proved that cheque No. 255325 dated

05.03.2004 for a sum of Rs. 2 lakh issued in favour of the respondent-

complainant stood dishonoured on the ground that the account stood closed

and, therefore would fall within the ambit of Section 138 of the Act and,

thus, stands rightly convicted and sentenced for the same by the Courts

below.

The orders passed by the Courts below do not call for any

interference by this Court and, therefore, the present Revision Petition stands

dismissed.

(AUGUSTINE GEORGE MASIH)
JUDGE
August 06, 2009.

sjks.