Supreme Court of India

Jugesh Sehgal vs Shamsher Singh Gogi on 10 July, 2009

Supreme Court of India
Jugesh Sehgal vs Shamsher Singh Gogi on 10 July, 2009
Author: D Jain
Bench: D.K. Jain, R.M. Lodha
                                                               REPORTABLE


                 IN THE SUPREME COURT OF INDIA
                CRIMINAL APPELLATE JURISDICTION


            CRIMINAL APPEAL NO. _1180 OF 2009
                     ARISING OUT OF
     SPECIAL LEAVE PETITION (CRIMINAL) NO. 369 OF 2006


JUGESH SEHGAL                           ...   APPELLANT

                             VERSUS

SHAMSHER SINGH GOGI                     ...   RESPONDENT


                       JUDGMENT

D.K. JAIN, J.

Leave granted.

2. This appeal arises from the judgment and order dated 13th

December, 2005 rendered by a learned Single Judge of the

High Court of Punjab & Haryana at Chandigarh in Criminal

Miscellaneous No. 47932-M of 2004. By the impugned

judgment, the learned Judge, while partly allowing the petition

preferred under Section 482 of the Code of Criminal

Procedure, 1973 (for short “the Code”) seeking quashing of a

private complaint filed by the respondent (hereinafter referred
2
to as “the complainant”) under Section 138 of the Negotiable

Instruments Act, 1881 (for short “the Act”) has dismissed the

petition qua the appellant.

3. In order to appreciate the controversy, a few material facts

may be stated thus:

The complainant is engaged in the trading of petroleum

products. According to him, the appellant, his father, brother and

mother used to purchase mobile oil from him from time to time.

According to the complainant, on 20th November, 2000, all four of

them got issued a cheque bearing No. 227739 drawn on Indian

Bank, Sonepat in the sum of Rs.24,92,115/- in discharge of their

liability towards him. The complainant presented the cheque for

payment to his bankers, which was returned unpaid on 29th

December, 2000 with the remarks “Account closed”. Thereafter, on

17th January, 2001, the complainant got a legal notice issued to all

the four accused asking them to pay the cheque amount. In their

reply to the legal notice, the accused denied having any business

dealings with the complainant as also the issue of cheque in

question by any one of them. Their stand was that no such cheque

was ever signed, issued or got issued by them at any point of time in

favour of the complainant.

3

4. Dissatisfied with the response to the legal notice, the

complainant filed a complaint under Section 138 of the Act

against the afore-noted four persons. Paragraph 3 of the

complaint, which contains the gist of complainant’s case and

has a bearing on the issue involved in this appeal, reads as

follows:

“That the complainant handed over the cheque No.
227739, dt. 20.11.2000 of Indian Bank, Sonepat to its
banker Oriental Bank of Commerce, Samalkha for the
collection of the amount of aforesaid cheque after about
one month as requested by the complainants. But the
Indian Bank, Sonepat returned the said cheque with the
remarks “Account closed” vide return memo dated
29.12.2000. The return memo dated 29.12.2000
alongwith original cheque was returned by the O.B.C.,
Samalkha alongwith its forwarding letter dt. 03.01.2001 to
the complainant vide which the O.B.C., Samalkha also
informed that a sum of Rs.3136/- has been debited in the
complainant’s account as collection charges. After
receiving the return memo alongwith forwarding
03.01.2001, the complainant came to know for the first
time that the accused have issued the aforesaid
cheque dt. 20.11.2000 with a fraudulent intention
knowing fully well that the accused have no sufficient
amount for the encashment of the aforesaid cheque
or the said account was not in existence on that date
or the said account pertained to someone else. The
complainant has also came to know that all the above
named accused being a family members, formed an
unlawful group to play fraud with the public and there was
several other instances.”

(emphasis supplied)

5. The Chief Judicial Magistrate, Panipat took cognizance of the

complaint and vide order dated 20th September, 2003, directed
4
issue of notice to all the accused. All the accused put in

appearance; notice of accusation was given; they pleaded not

guilty and claimed trial. Thereafter, all the four accused filed

petition under Section 482 of the Code praying for quashing of

the complaint. As noted earlier, by a short order, the High

Court has dismissed the petition qua accused No.1, the

appellant herein, on the ground that the plea of the appellant

that the cheque was not issued by him involved a disputed

question of fact which could not be gone into by the Court in

proceedings under Section 482 of the Code. As regards the

rest of three accused petitioners, the learned Judge allowed

the petition holding that neither the cheque had been issued by

them nor they had been shown to be vicariously liable under

Section 141 of the Act. Aggrieved by the said decision, the

appellant has come up in appeal before us.

6. Learned counsel appearing for the appellant submitted that the

High Court gravely erred in declining to exercise its jurisdiction

under Section 482 of the Code in a case where the complaint

ex facie lacked the basic ingredients of the offence under

Section 138 of the Act for which the appellant has been made

to stand trial. It was contended that admittedly, the cheque in
5
question, purportedly issued by the appellant, was from an

account not maintained by him with the Indian Bank but by one

Ms. Shilpa Chaudhary and therefore, the basic ingredient of

Section 138 of the Act was missing. It was also urged that

since the said bank account had already been closed on 3rd

November, 2000, there was no question of the subject cheque

being issued in favour of the complainant by the appellant on

20th November, 2000. It was pleaded that the filing of the

complaint under the said provision is an abuse of the process

of the Court and therefore, the High Court ought to have

quashed the complaint.

7. Per contra, learned counsel appearing on behalf of the

complainant, supported the impugned order and submitted that

having issued the cheque to the complainant under his

signatures by making a false representation that the account

was maintained by him, the appellant had duped the

complainant. It was contended that at this juncture the

question whether or not the cheque was issued by the

appellant is pre-mature as the same would be determined only

after the evidence has been led by the parties. Learned
6
counsel thus, argued that the appellant having played a fraud

on the complainant, does not deserve any relief.

8. It is true that Section 138 of the Act was enacted to punish

unscrupulous drawers of cheques who, though purport to

discharge their liability by issuing cheque, have no intention of

really doing so, yet to fasten a criminal liability under the said

provision, necessary ingredients of the Section are to be

satisfied. Section 138 of the Act reads as follows:

138. Dishonour of cheque for insufficiency, etc., of
funds in the account–Where any cheque drawn by a
person on an account maintained by him with a banker
for payment of any amount of money to another person
from out of that account for the discharge, in whole or
in part, of any debt or other liability, is returned by the
bank unpaid, either because of the amount of money
standing to the credit of that account is insufficient to
honour the cheque or that it exceeds the amount
arranged to be paid from that account by an agreement
made with that bank, such person shall be deemed to
have committed an offence and shall, without prejudice
to any other provisions of this Act, be punished with
imprisonment for a term which may be extended to two
years, or with fine which may extend to twice the
amount of the cheque, or with both:

Provided that nothing contained in this section shall
apply unless–

(a) the cheque has been presented to the bank within a
period of six months from the date on which it is
drawn or within the period of its validity, whichever
is earlier;

7

(b) the payee or the holder in due course of the
cheque, as the case may be, makes a demand for
the payment of the said amount of money by giving
a notice in writing, to the drawer of the cheque,
within thirty days of the receipt of information by him
from the bank regarding the return of the cheque as
unpaid; and

(c) the drawer of such cheque fails to make the
payment of the said amount of money to the payee
or, as the case may be, to the holder in due course
of the cheque, within fifteen days of the receipt of
the said notice.

Explanation.–For the purposes of this section, “debt or
other liability” means a legally enforceable debt or other
liability.

9. It is manifest that to constitute an offence under Section 138 of

the Act, the following ingredients are required to be fulfilled:

(i) a person must have drawn a cheque on an account
maintained by him in a bank for payment of a certain amount
of money to another person from out of that account;

(ii) The cheque should have been issued for the discharge, in
whole or in part, of any debt or other liability;

(iii) that cheque has been presented to the bank within a period of
six months from the date on which it is drawn or within the
period of its validity whichever is earlier;

(iv) that cheque is returned by the bank unpaid, either because of
the amount of money standing to the credit of the account is
8
insufficient to honour the cheque or that it exceeds the amount
arranged to be paid from that account by an agreement made
with the bank;

(v) the payee or the holder in due course of the cheque makes a
demand for the payment of the said amount of money by giving
a notice in writing, to the drawer of the cheque, within 15 days
of the receipt of information by him from the bank regarding the
return of the cheque as unpaid;

(vi) the drawer of such cheque fails to make payment of the said
amount of money to the payee or the holder in due course of
the cheque within 15 days of the receipt of the said notice;

10. Being cumulative, it is only when all the afore-mentioned

ingredients are satisfied that the person who had drawn the

cheque can be deemed to have committed an offence under

Section 138 of the Act.

11. In the case before us, it is clear from the facts, briefly noted

above, and in para 3 of the complaint as extracted, that on

receipt of the return memo from the bank, the complainant is

stated to have realized that the dishonoured cheque was

issued from an account which was not maintained by accused

No.1–the appellant herein, but by one Shilpa Chaudhary. As a

matter of fact and perhaps having gained the said knowledge,

on 20th January, 2001, the complainant filed an FIR against all
9
the accused for offences under Sections 420, 467, 468, 471,

406 of the Indian Penal Code (IPC). Thus, there is hardly any

dispute that the cheque, subject matter of the complaint under

Section 138 of the Act, had not been drawn by the appellant on

an account maintained by him in the Indian Bank, Sonepat

branch. That being so, there is little doubt that the very first

ingredient of Section 138 of the Act, enumerated above, is not

satisfied and consequently the case against the appellant for

having committed an offence under Section 138 of the Act

cannot be proved.

12. The next question for consideration is whether or not

in the light of the afore-mentioned factual position, as projected

in the complaint itself, it was a fit case where the High

Court should have exercised its jurisdiction under Section 482

of the Code?

13. The scope and ambit of powers of the High Court under

Section 482 of the Code has been enunciated and reiterated

by this Court in a series of decisions and several

circumstances under which the High Court can exercise

jurisdiction in quashing proceedings have been enumerated.

Therefore, it is unnecessary to burden the judgment by making
1
0
reference to all the decisions on the point. It would suffice to

state that though the powers possessed by the High Courts

under the said provision are very wide but these should be

exercised in appropriate cases, ex debito justitiae to do real

and substantial justice for the administration of which alone the

courts exist. The inherent powers do not confer an arbitrary

jurisdiction on the High Court to act according to whim or

caprice. The powers have to be exercised sparingly, with

circumspection and in the rarest of rare cases, where the court

is convinced, on the basis of material on record, that allowing

the proceedings to continue would be an abuse of the process

of the court or that the ends of justice require that the

proceedings ought to be quashed. [See: Janata Dal Vs. H.S.

Chowdhary & Ors.1, Kurukshetra University & Anr. Vs.

State of Haryana & Anr.2 and State of Haryana & Ors. Vs.

Bhajan Lal & Ors.3]

14. Although in Bhajan Lal’s case (supra), the court by way of

illustration, formulated as many as seven categories of cases,

wherein the extra-ordinary power under the afore-stated

1
(1992) 4 SCC 305
2
(1977) 4 SCC 451
3
1992 Supp (1) SCC 335
1
1
provisions could be exercised by the High Court to prevent

abuse of process of the court yet it was clarified that it was not

possible to lay down precise and inflexible guidelines or any

rigid formula or to give an exhaustive list of the circumstances

in which such power could be exercised.

15. The purport of the expression “rarest of rare cases” has been

explained very recently in Som Mittal Vs. Government of

Karnataka4. Speaking for the three-Judge Bench, Hon’ble the

Chief Justice said:

“When the words ‘rarest of rare cases’ are used after the
words ‘sparingly and with circumspection’ while
describing the scope of Section 482, those words merely
emphasize and reiterate what is intended to be
conveyed by the words ‘sparingly and with
circumspection’. They mean that the power under
Section 482 to quash proceedings should not be used
mechanically or routinely, but with care and caution, only
when a clear case for quashing is made out and failure
to interfere would lead to a miscarriage of justice. The
expression “rarest of rare cases” is not used in the
sense in which it is used with reference to punishment
for offences under Section 302 IPC, but to emphasize
that the power under Section 482 Cr.P.C. to quash the
FIR or criminal proceedings should be used sparingly
and with circumspection.”

16. Bearing in mind the above legal position, we are of the opinion

that it was a fit case where the High Court, in exercise of its

4
(2008) 3 SCC 574
1
2
jurisdiction under Section 482 of the Code, should have

quashed the complaint under Section 138 of the Act.

17. As already noted hereinbefore, in para 3 of the complaint,

there is a clear averment that the cheque in question was

issued from an account which was non-existent on the day it

was issued or that the account from where the cheque was

issued “pertained to someone else”. As per complainant’s own

pleadings, the bank account from where the cheque had been

issued, was not held in the name of the appellant and

therefore, one of the requisite ingredients of Section 138 of the

Act was not satisfied. Under the circumstances, continuance

of further proceedings in the complaint under Section 138 of

the Act against the appellant, would be an abuse of the

process of the Court. In our judgment, therefore, the decision

of the High Court cannot be sustained.

18. In the result, the appeal is allowed; the impugned order is set

aside and as a consequence, Criminal Complaint No. 275 of

2008 pending against the appellant in the Court of Chief

Judicial Magistrate, Panipat is quashed.

……………………………………….J.

(D.K. JAIN)
1
3

………………………………………..J.
(R.M. LODHA)
NEW DELHI;

JULY 10, 2009.

                                                              1
          IN THE SUPREME COURT OF INDIA
          CRIMINAL APPELLATE JURISDICTION                     4


          CRIMINAL APPEAL NO. 1180 OF 2009



Jugesh Sehgal                                  ..   Appellant(s)

                   Versus

Shamsher Singh Gogi                            ..   Respondent(s)

                 ORDER

Criminal Complaint No. 275 of 2008 mentioned in paragraph 18 of

the judgment dated July 10, 2009 be read as “Criminal Complaint No.

59/2 of 2001”.

………………..J.

                               [ D.K. JAIN ]



                    ....................J.                         [ R.M.
LODHA ]

NEW DELHI,
JULY 16, 2009.