Supreme Court of India

Goa Plast (P) Ltd vs Chico Ursula D’Souza on 20 November, 2003

Supreme Court of India
Goa Plast (P) Ltd vs Chico Ursula D’Souza on 20 November, 2003
Author: . A Lakshmanan
Bench: B.P. Singh, Dr. Ar. Lakshmanan.
           CASE NO.:
Appeal (crl.)  1968 of 1996

PETITIONER:
Goa Plast (P) Ltd.			 			      

RESPONDENT:
Chico Ursula D'Souza					               

DATE OF JUDGMENT: 20/11/2003

BENCH:
B.P. Singh & Dr. AR. Lakshmanan

JUDGMENT:

J U D G M E N T

Dr. AR. Lakshmanan, J.

This appeal is preferred by the appellant/complainant against the order of the
High Court of Judicature at Bombay, Panaji Bench in Criminal Appeal No. 37/1995
whereby the High Court confirmed the order of acquittal dated 25.08.1995 passed by
the Judicial Magistrate, First Class in Pvt. N.C. Case No. 149/93/8 for offence
punishable under Section 138 of the Negotiable Instruments Act.

The brief facts leading to the filing of the present appeal are as follows:

The respondent issued 10 post-dated cheques of Rs.40,000/- each in favour of
the appellant totalling Rs.4 lakhs for payment towards the liability of the amount
misappropriated from the funds of the appellant-Company. The respondent wrote a
letter to the appellant denying liability to pay the aforesaid sum for the reasons given in
the letter dated 12.02.1993(Annexure P-1). The appellant deposited the first cheque for
encashment. The said cheque was dishonoured by the Bank on the ground that the
respondent had issued instructions to stop payment. The appellant sent a legal notice
to the respondent regarding the dishonour of the cheque demanding payment of
Rs.40,000/- within 15 days. As the respondent did not comply with the aforesaid notice,
a complaint was filed against the respondent under Section 142 of the Negotiable
Instruments Act (hereinafter referred to as “the Act”) for offence punishable under
Section 138 of the Act. According to the appellant, the respondent/accused was
working as Managing Director of the appellant-Company. The services of the
respondent were discontinued from the month of July, 1992. The appellant examined
its General Manager on their behalf to prove the complaint. The respondent in defence
did not examine any witness. The respondent also did not step in the witness box so as
to subject himself to the cross-examination. He only brought on record the letter dated
12.02.1993 written by him to the Company. True copy of the advice from the Bank
dated 12.04.1993, true copy of the complaint dated 06.03.1996 and true copy of the
deposition have been marked as Annexures P-2, P-3 and P-4.

The learned Judicial Magistrate, First Class vide order dated 25.08.1995
acquitted the respondent holding that the petitioner failed to prove the liability and also
holding that the respondent had rebutted the statutory presumption under Section 139
of the Act. Aggrieved by the said order, the appellant preferred Criminal Appeal No.
37 of 1995 to the High Court of Judicature at Bombay which also dismissed the appeal
holding that the appellant had failed to prove the liability on the part of the respondent to
pay the sum in question. Aggrieved by the judgment and order dated 12.01.1996 of the
High Court of Bombay in Criminal Appeal No. 37/1995, the present appeal was
preferred by the appellant.

We heard Shri Dhruv Mehta, learned counsel appearing for the appellant and
Shri A.K. Sanghi, learned counsel appearing for the respondent.

Shri Dhruv Mehta, learned counsel appearing for the appellant, submitted that
the presumption has to be rebutted by leading evidence and not by mere explanation or
statement and that mere issuance of a cheque in favour of the appellant-Company is
sufficient to show that the respondent/accused owes liabilities of the appellant-
Company. While construing the provisions of Section 138 of the Act, besides the fact
that the cheque issued by the respondent was dishonoured, nothing further is required
to be proved by the complainant and it is for the accused to rebut the presumption
under Section 139 of the Act. He would further submit that merely by sending a letter or
a communication to the appellant-Company is not sufficient unless and until the
presumption is rebutted by leading evidence and that the presumption cannot be said to
be rebutted. Shri Dhruv Mehta would further urge that it was incumbent on the
respondent/accused to examine Rajan Kinnerkar as the respondent stated in his letter
dated 12.02.1993 that Rajan Kinnerkar was responsible for the financial transactions of
the Company and, therefore, he is responsible for the unexplained expenditure of the
Company’s Accounts. It was further contended that as soon as the
respondent/accused presented or delivered the cheques to the appellant-Company, he
admitted the liability and the cheque on presentation to the Bank being dishonoured,
the ingredients of Section 138 of the Act are satisfied and the accused committed an
offence punishable under Section 138 of the Act.

Shri A.K. Sanghi, learned counsel appearing for the respondent/accused,
submitted that the appellant/complainant scrupulously avoided in the complaint and in
the examination-in-chief of P.W.1 to state the relationship with the respondent/accused
and there is also no whisper in the complaint as well as in the evidence led on behalf of
the appellant regarding the receipt of the letter dated 12.02.1993. It was further
submitted that the appellant has not placed before the trial Court any details or
statement as to how the respondent is liable for any dues alleged to be against the
respondent. Shri A.K. Sanghi would further submit that mere presentation or delivery of
the cheque, in the instant case, to the appellant by the respondent will not amount to
acceptance of the debt or liability and on the contrary, the respondent has given the
entire history in his letter dated 12.02.1993 before presentation of the cheque in the
month of April, 1993 to the Bank. It was further stated that the very letter was drafted
by Rajan Kinnerkar and it was prepared, as directed by the appellant, as per the draft
and, therefore, the respondent has rightly and specifically disowned the liability of Rs. 4
lakhs much less Rs.40,000/- involved in the instant appeal.

Before we advert to the respective contentions of the learned counsel appearing
on either side, it is beneficial to quote Section 138 and Section 139 of the Act as it stood
at the relevant time. Sections 138 and 139 of the Act read as under:
“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 provision of
this Act, be punished with imprisonment for a term which may extend to one
year, 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;

(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 fifteen
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.”

“139. Presumption in favour of holder.- It shall be presumed, unless the
contrary is proved, that the holder of a cheque received the cheque of the
nature referred to in Section 138 for the discharge, in whole or in part, of any
debt or other liability.”

We have perused the pleadings, annexures, the order passed by the learned
Judicial Magistrate and the judgment rendered by the High Court. In our view, the High
Court and the learned Judicial Magistrate failed to give effect to Section 139 of the Act
which creates a presumption unless the contrary is proved that the holder of cheque
received the cheque for discharge in whole or in part of any debt or other liability. We
have perused the contents of the letter dated 12.02.1993. Neither the said letter is
proved nor its contents nor is the document produced in the proceedings of the Court.
It is pertinent to note that in the said letter, the respondent/complainant did not,
however, deny the liability as such but merely shifted it on third person. The veracity of
the contents of the letter could only be verified if the contents of the letter were proved.
The High Court and the learned Judicial Magistrate have ignored the admission of the
liability by the respondent who said that the liability did exist but he was not responsible
for it. While considering this, the High Court and the learned Magistrate treated the
proof adduced by the respondent, namely, the letter, denying the liability and that some
other person is liable as sufficient to rebut the presumption under Section 139 of the
Act. As already noticed, the appellant examined its General Manager on his side. The
respondent did not examine any witness and also did not step in the witness box so as
to step himself for the cross-examination. The respondent has brought on record the
letter dated 12.02.1993 written by him to the Company.

In our view, the High Court and the learned Judicial Magistrate have clearly
misunderstood the object behind Section 138 of the Act. Sections 138 and 139 of the
Act were enacted in view of the fact that cheques were issued for payment of admitted
liability but the drawer used to dishonour the said liability by issuing instructions to the
Bank for stop payment. To avoid the aforesaid and to create an element of credibility
and dependability, the aforesaid Sections were enacted which provide a criminal
remedy of penalty if the ingredients of the Sections are satisfied. The High Court, in our
view, gave an interpretation which would defeat the very purpose for which the
provisions were enacted. The impugned judgment wrongly interpreted Section 139 of
the Act which is a presumption in favour of the holder. Reading the judgment with
Section 139 of the Act, it would appear that the High Court has read in to Section 139 of
the Act what is not contained in the Section. Many passages of the judgments of the
High Court and of the learned Judicial Magistrate are direct off shoot of the wrong
interpretation placed upon Section 139 of the Act and the High Court and the learned
Judicial Magistrate dwelt on extraneous factors and principles in order to bring the
present case out of the purview of Section 138 of the Act.

The High Court while discussing the object of the Chapter dealing with offences
relating with dishonour of the cheque and extensively quoting commentary by Author
Dr. P.W. Rege, however, has failed to consider the important aspect which is discussed
at paragraph 16 which reads as under:

“It is true that Negotiable Instruments Act has not failed to provide a remedy
for the aggrieved party; but the foregoing provisions of the Act lay down a
procedure which is in the first place very elaborate and since the remedy
would be merely of a civil nature, the process to seek civil justice, in the
second place becomes notoriously dilatory. To ensure promptitude in remedy
against defaulters, therefore, was the only way in which the element of
credibility and dependability could be re-introduced in the practice of issuing
negotiable instruments in the form of cheques. The best way to do this was to
provide a criminal remedy of penalty, which is just the thing that is sought to
be done by the Amending Act.”

To fulfil the objective, the Legislature while amending the Act has made the
following procedure:

“(i) Under Section 138 a deeming offence is created.

(ii) In Section 139, a presumption is ingrained that the holder of the
cheque received it in discharge of liability.

(iii) Disallowing a defence in Section 140 that drawer has no reason to
believe that cheque would be dishonoured.

(iv) An explanation is provided to Section 138 to define the words “debt
or other liability” to mean a legally enforceable debt or other liability.”

If the aforesaid are borne in mind then the findings of the High Court are legally
perverse, namely, that Section 138 of the Act has application only in the case of
transactions involving Mercantile relationship and the second being that the appellant
has failed to prove the liability. Paragraph 18 of the judgment of the High Court
contains both the findings which reads as under:

“In this case no evidence or history being traced to show the relationship
between the complainant and respondent accused. From the cross-
examination it transpired that the respondent accused was working as the
Manager of the Factory. Thus, relation were Master and Servant or employee
or employer there being no business or commercial or mercantile relation
between the parties.”

The High Court, in our opinion, has failed to appreciate that on the facts of the
instant case, the liability was a legally enforceable debt or liability as per the explanation
to Section 138 of the Act, therefore, the relationship between the appellant and the
respondent was not at all a factor germane to the proceedings for an offence under
Section 138 of the Act. The liability was legally enforceable debt is clear from the
finding of the High Court at paragraph 19 which is quoted below:
“The Appellant-Company has attempted to short circuit the suit by compelling
the accused respondent to pay the amount.”

Both the Courts, in our view, failed to consider the important aspect as to the
stop payment instructions issued by the respondent. Ordinarily, the stop payment
instructions are issued to the Bank by the account holder when there is no sufficient
amount in the account. In the present case, the reason for stopping the payment,
however, can be manifold. It is essential that to issue stop payment instructions, there
must be funds in the accounts in the first place. On this aspect, the Courts below have
failed to see whether as on the date of signing of the cheque dated 20.07.1992, the
date of presentation of the cheque dated 10.01.1993, the date of writing of letter dated
12.02.1993 and the date on which stop payment instructions were issued to the Bank,
the respondent has sufficient funds in the account. Both the Courts below have held
that after issuing the letter, the respondent has stopped the payment, therefore, no
mala fide can be attributed. It is pertinent to notice that the appellant made an
application to the Bank Manager to ascertain whether or not there was sufficient
amount in the account for the payment dated 02.06.1995. The learned Judicial
Magistrate disallowed the said application without hearing the complainant holding that
there is no dispute about the dishonour of the cheque by the accused, therefore, no
purpose will be served by the Bank Manager as the dishonour is not in issue. Had the
Bank Manager been examined it would have been clear whether the account had
sufficient amount to pay the amount of the cheque or not. It would have enabled also to
know on what date stop payment order was sent by the drawer to the Bank. The
learned Magistrate committed a serious mistake in not allowing the application and the
proceedings passed thereon have suffered from serious infirmity going to the root of the
matter. The High Court and the learned Judicial Magistrate have also not noticed that
the respondent was otherwise admitting the liability when the cheques were being
issued. This was sufficient evidence to prove that there was a liability and as per the
presumption under Section 139 of the Act, the cheques issued, therefore, were towards
the liability even as per the version of the respondent. The relevant Section which is
Section 138 of the Act giving the ingredients of the offence. In the opening words of the
Section it is stated:

“Where any cheques drawn by a person on an account maintained by him
with a bank for payment of any amount of money to any person from out of
that account for the discharge in whole or in part, of any debt or other
liability.”

Both the Courts below have ignored the admission of the liability by the
respondent who stated that the liability did exist but he was not responsible for it. While
considering this, the Courts below treated the proof adduced by the respondent,
namely, letter denying liability and that some other person is liable for it, as sufficient to
rebut the presumption under Section 139 of the Act. The Courts below have also not
considered that the accused had admitted that he was the Managing Director of the
appellant-Company when the liability arose.

Another reason given by the Courts below to reject the complaint was that the
appellant has suppressed the fact about the letter dated 12.02.1993. In our view, there
is no obligation on the part of the appellant to reply to such letter as per the scheme of
Section 138 of the Act.

Certain comments were made by the High Court in regard to the relationship of
the parties. For the cases filed under Section 142 of the Act for offence committed
under the Act the relationship between the drawer and the drawee is not material
because the liability admitted is one which can be legally enforced by way of suit.

We have perused the complaint also. On the point of pleadings in the complaint,
the complainant narrated all the necessary facts required to constitute offence under
Section 138 of the Act, therefore, there was no question of suppression of facts in the
case as held by the learned Judicial Magistrate and the findings endorsed by the High
Court. The complainant narrated that the respondent owed the appellant a sum of
Rs.40,000/-. The appellant has received post-dated cheque for the said amount. The
cheque was presented to the Bank and was returned with the remark `stop payment’.
The statutory notice was issued and was received by the respondent. The respondent
not having complied with the demand made, complaint was filed.
We shall now advert to the rulings cited at the time of hearing. Learned counsel
relied upon paragraphs 13 to 16 of the judgment of this Court in the case of Modi
Cements Ltd. Versus Kuchil Kumar Nandi, (1998) 3 SCC 249 (three-Judge Bench),
which read as under:

“It was, however, contended on behalf of the respondent that the decision in
Electronics Trade & Technology Development Corpn. Ltd. does not support
the appellant as far as the facts that emerged in the present cases inasmuch
as the drawer had intimated to the bank on 8-8-1984 to stop the payment
whereas the cheques were presented for encashment on 9-8-1994 although
the same were drawn on 23-2-1994, 26-2-1994 and 28-2-1994. The learned
counsel for the respondent strongly relied upon the following observations in
Electronics Trade and Technology Development Corpn. Ltd.: (SCC p. 742,
para 6)
“Suppose after the cheque is issued to the payee or to the holder in
due course and before it is presented for encashment, notice is issued to him
not to present the same for encashment and yet the payee or holder in due
course presents the cheque to the bank for payment and when it is returned
on instructions, Section 138 does not get attracted.”

(emphasis supplied)
The learned counsel for the appellant submitted that if the attention of
the Court was drawn to the provisions of Section 139 of the Act which
according to him, had an important bearing on the point in issue, the Court
would certainly not have made the above observations. The said section
reads as under:

“139. Presumption in favour of holder.- It shall be presumed, unless
the contrary is proved, that the holder of a cheque received the cheque, of the
nature referred to in Section 138 for the discharge, in whole or in part, of any
debt or other liability.”

According to the learned counsel if the observations of this Court in
Electronics Trade & Technology Development Corpn. Ltd. to the effect, (SCC
p. 742, para 6)
“[s]uppose after the cheque is issued to the payee or to the holder in
due course and before it is presented for encashment, notice is issued to him
not to present the same for encashment and yet the payee or holder in due
course presents the cheque to the bank for payment and when it is returned
on instructions, Section 138 does not get attracted”

is accepted as good law, the very object of introducing Section 138 in the Act
would be defeated.

We see great force in the above submission because once the cheque
is issued by the drawer a presumption under Section 139 must follow and
merely because the drawer issues a notice to the drawee or to the bank for
stoppage of the payment it will not preclude an action under Section 138 of
the Act by the drawee or the holder of a cheque in due course. The object of
Chapter XVII, which is intituled as “OF PENALTIES IN CASE OF
DISHONOUR OF CERTAIN CHEQUES FOR INSUFFICIENCY OF FUNDS
IN THE ACCOUNTS” and contains Sections 138 to 142, is to promote the
efficacy of banking operations and to ensure credibility in transacting business
through cheques. It is for this reason we are of the considered view that the
observations of this Court in Electronics Trade & Technology Development
Corpn. Ltd. in para 6 to the effect “Suppose after the cheque is issued to the
payee or to the holder in due course and before it is presented for
encashment, notice is issued to him not to present the same for encashment
and yet the payee or holder in due course presents the cheque to the bank for
payment and when it is returned on instructions, Section 138 does not get
attracted”, does not fit in with the object and purpose for which the above
chapter has been brought on the statute-book.”

Learned counsel relied on paragraph 38 of the judgment of this Court in the case
of Hiten P. Dalal versus Bratindranath Banerjee, (2001) 6 SCC 16 which reads as
under:

“The burden was on the appellant to disapprove (sic disprove) the
presumptions under Sections 138 and 139, a burden which he failed to
discharge at all. The averment in the written statement of the appellant was
not enough. Incidentally, the defence in the written statement that the four
cheques were given for intended transactions was not the answer given by
the appellant to the notice under Section 138. Then he had said that the
cheques were given to assist the Bank for restructuring (Ext.H). It was
necessary for the appellant at least to show on the basis of acceptable
evidence either that his explanation in the written statement was so probable
that a prudent man ought to accept it or to establish that the effect of the
material brought on record, in its totality, rendered the existence of the fact
presumed, improbable. (Vide Trilok Chand Jain vs. State of Delhi, (1975) 4
SCC 761). The appellant has done neither. In the absence of any such proof
the presumption under Sections 138 and 139 must prevail.”

Learned counsel also relied on paragraph 7 of the judgment of this Court in the
case of K.N. Beena Versus Muniyappan & Another (2001) 8 SCC 458 which reads
as under :

“In this case admittedly the Ist respondent has led no evidence except some
formal evidence. The High Court appears to have proceeded on the basis
that the denials/averments in his reply dated 21.5.1993 were sufficient to shift
the burden of proof on to the appellant complainant to prove that the cheque
was issued for a debt or liability. This is an entirely erroneous approach. The
Ist respondent had to prove in the trial, by leading cogent evidence, that there
was no debt or liability. The Ist respondent not having led any evidence could
not be said to have discharged the burden of proving that the cheque was not
issued for a debt or liability, the conviction as awarded by the Magistrate was
correct. The High Court erroneously set aside that conviction.”

Learned counsel placed reliance on paragraph 6 of the judgment of this Court in
the case of Goaplast (P) Ltd. Versus Chico Ursula D’Souza & Another, (2003) 3
SCC 232 which reads as under:

“In the present case the issue is very different. The issue is regarding
payment of a post-dated cheque being countermanded before the date
mentioned on the fact of the cheque. For the purpose of considering the
issue, it is relevant to see Section 139 of the Act which creates a presumption
in favour of the holder of a cheque. The said section provides that:
“139. It shall be presumed, unless the contrary is proved, that the
holder of a cheque received the cheque, of the nature referred to in Section
138 for the discharge, in whole or in part, of any debt or other liability.”

Thus it has to be presumed that a cheque is issued in discharge of any debt
or other liability. The presumption can be rebutted by adducing evidence and
the burden of proof is on the person who wants to rebut the presumption.
This presumption coupled with the object of Chapter XVII of the Act which is
to promote the efficacy of banking operation and to ensure credibility in
business transactions through banks persuades us to take a view that by
countermanding payment of post-dated cheque, a party should not be allowed
to get away from the penal provision of Section 138 of the Act. A contrary
view would render Section 138 a dead letter and will provide a handle to
persons trying to avoid payment under legal obligations undertaken by them
through their own acts which in other words can be said to be taking
advantage of one’s own wrong. If we hold otherwise, by giving instructions to
banks to stop payment of a cheque after issuing the same against a debt or
liability, a drawer will easily avoid penal consequences under Section 138.
Once a cheque is issued by a drawer, a presumption under Section 139 must
follow and merely because the drawer issued notice to the drawee or to the
bank for stoppage of payment it will not preclude an action under Section 138
of the Act by the drawee or the holder of the cheque in due course. This was
the view taken by this Court in Modi Cements Ltd. v. Kuchil Kumar Nandi,
(1998) 3 SCC 249. On same facts is the decision of this Court in Ashok
Yeshwant Badave vs. Surendra Madhavrao Nighojakar,
(2001) 3 SCC 726.
The decision in Modi case overruled an earlier decision of this Court in
Electronics Trade & Technology Development Corpn. Ltd. v. Indian
Technologists & Engineers (Electronics) (P) Ltd.,
(1996) 2 SCC 739 which
had taken a contrary view. We are in respectful agreement with the view
taken in Modi case. The said view is in consonance with the object of the
legislation. On the faith of payment by way of a post-dated cheque, the payee
alters his position by accepting the cheque. If stoppage of payment before
the due date of the cheque is allowed to take the transaction out of the
purview of Section 138 of the Act, it will shake the confidence which a cheque
is otherwise intended to inspire regarding payment being available on the due
date.”

Reliance was also placed on paragraph 17 of the judgment of this Court in the
case of M.M.T.C. Ltd. and Another Versus Medchl Chemicals and Pharma (P) Ltd.
and Another, (2002) 1 SCC 234 which reads as under:

“There is therefore no requirement that the complainant must specifically
allege in the complaint that there was a subsisting liability. The burden of
proving that there was no existing debt or liability was on the respondents.
Thus they have to discharge in the trial. At this stage, merely on the basis of
averments in the petitions filed by them the High Court could not have
concluded that there was no existing debt or liability.”

We are unable to agree with the reasonings adopted by the Courts below. The
judgments of the High Court and the learned Judicial Magistrate are set aside. We hold
that Section 138 of the Act will be attracted in the facts of the case and a case for
punishment under the provisions is made out.

In the instant case, the cheque issued by the respondent has been stopped for
payment on his instructions and the cheque was returned to the appellant unpaid. In
view of our discussion in the foregoing paragraphs and on the consideration of the facts
and circumstances of the case and the law on the subject, we hold that the respondent
shall be deemed to have committed an offence. When the matter was taken up for
further hearing on 17.11.2003, learned counsel for the respondent submitted that this
Court may consider the case of the respondent and the reason for his inability to pay
the amount and may consider imposing lesser sentence by taking a lenient view. We
are unable to countenance the said submission for the various reasons stated supra.
We have no doubt that the respondent has committed an offence punishable under the
provisions of Section 138 of the Act and is liable to be punished. The transaction in
question took place between the parties in the year 1993, therefore, Section 138, as it
stood at the relevant time, would be applicable to the present case. Section 138
provides imprisonment for a term which may extend to one year, or with fine which may
extend to twice the amount of the cheque, or with both. Section 138 has now been
amended and the penalty of imprisonment for a term which may extend to one year has
been substituted to two years as provided by the Amending Act of 2002 and the fine
which may extend to twice of the amount of the cheque. This has been prescribed as
the punishment for the offence under Section 138 of the Act.

The object and the ingredients under the provisions, in particular, Sections 138
& 139 of the Act cannot be ignored. Proper and smooth functioning of all business
transactions, particularly, of cheques as instruments, primarily depends upon the
integrity and honesty of the parties. In our country, in a large number of commercial
transactions, it was noted that the cheques were issued even merely as a device not
only to stall but even to defraud the creditors. The sanctity and credibility of issuance of
cheques in commercial transactions was eroded to a large extent. Undoubtedly,
dishonour of a cheque by the Bank causes incalculable loss, injury and inconvenience
to the payee and the entire credibility of the business transactions within and outside
the country suffers a serious set back. The Parliament, in order to restore the credibility
of cheques as a trustworthy substitute for cash payment enacted the aforesaid
provisions. The remedy available in a Civil Court is a long drawn matter and an
unscrupulous drawer normally takes various pleas to defeat the genuine claim of the
payee.

We, therefore, grant one month’s time from this date to the respondent herein to
pay a sum of Rs.80,000/- (twice the amount of the cheque) by way of Demand Draft
drawn in favour of the appellant and payable at Goa (in the address given in the paper
book). In default thereof, the respondent shall suffer simple imprisonment for six
months.

In the result, the appeal stands disposed of.