CASE NO.: Appeal (crl.) 957 of 2000 PETITIONER: DALMIA CEMENT (BHARAT) LTD. Vs. RESPONDENT: M/S.GALAXY TRADES & AGENCIES LTD. & ORS. DATE OF JUDGMENT: 19/01/2001 BENCH: R.P.Sethi,, K.T.Thomas JUDGMENT:
L…..I………T…….T…….T…….T…….T…….T..J
SETHI,J.
The complaint filed under Section 138 of the
Negotiable Instruments Act, 1881 (hereinafter called “the
Act”) was quashed by the High Court vide the judgment
impugned in this appeal holding that the same was barred by
time as the complainant had allegedly failed to file it
within the statutory period from the date of accruing of the
cause of action. In order to appreciate the legal
submissions, a resume of facts of the case is necessary. In
its complaint, the appellant-company had stated that Accused
Nos.2 to 9 who are partners of respondent-firm purchased
cement from it and issued cheque for Rs.9,13,353.84 on 26th
May, 1998 which was drawn on Karur Vysa Bank Ltd., Ernakulam
Branch. When presented for collection, the cheque was
dishonoured on account of insufficiency of funds in the
account of the accused. The information regarding non
payment of the cheque amount was communicated by the Bank to
the complainant on 2.6.1998. The complainant on 13.6.1998,
through its Advocate, issued a statutory notice in terms of
Section 138 of the Act intimating respondents 1 and 2
regarding the dishonour of the cheque and calling upon the
respondents to pay the said amount within a period of 15
days from the receipt of the said notice. The postal
acknowledgement receipt of the notice, served upon the
respondents, was received by the complainant on 15.6.1998.
However, the respondents 1 and 2, vide their letter dated
20th June, 1998, which was received by the Advocates of the
appellant on 30th June, 1998, intimated that they had in
effect received empty envelopes without any contents and
requested the appellant to mail the contents. It is worth
noticing that by the time the complainant received the
intimation of the respondents, the statutory period of
filing the complaint was about to expire. Believing the
averments of the respondents to be true, though not
admitting but as an abundant caution the appellant presented
the cheque again on 1.7.1998 to the drawee bank through
their bankers. The cheque was again dishonoured by the
drawee bank on 2.7.1998. A registered statutory notice was
issued to the accused intimating the dishonour of the cheque
and the payment was demanded. The accused received the said
notice on 27.7.1998 but did not make the payment. According
to the complainant, the accused on 6.7.1998 sent a
registered cover to its Ernakulam office which contained
some waste newspaper bits. As despite dishonour of the
cheque and receipt of notice, the cheque amount was not
paid, the appellant filed the complaint on 9th Setpember,
1998, admittedly, within the statutory period from the
second notice. The Additional Chief Judicial Magistrate,
Ernakulam took the cognizance and issued process to the
respondents. Instead of appearing before the Magistrate,
the respondents filed a petition under Section 482 of the
Code of Criminal Procedure in the High Court praying for
quashing the complaint on the ground that the same was
barred by limitation which was disposed of vide the judgment
impugned in this appeal. The Act was enacted and Section
138 thereof incorporated with a specified object of making a
special provision by incorporating a strict liability so far
as the cheque, a negotiable instrument, is concerned. The
law relating to negotiable instrument is the law of
commercial world legislated to facilitate the activities in
trade and commerce making provision of giving sanctity to
the instruments of credit which could be deemed to be
convertible into money and easily passable from one person
to another. In the absence of such instruments, including a
cheque, the trade and commerce activities, in the present
day would, are likely to be adversely affected as it is
impracticable for the trading community to carry on with it
the bulk of the currency in force. The negotiable
instruments are in fact the instruments of credit being
convertible on account of legality of being negotiated and
are easily passable from one hand to another. To achieve
the objectives of the Act, the legislature has, in its
wisdom, thought it proper to make such provisions in the Act
for conferring such privileges to the mercantile instruments
contemplated under it and provide special penalties and
procedure in case the obligations under the instruments are
not discharged. The laws relating to the Act are,
therefore, required to be interpreted in the light of the
objects intended to be achieved by it despite there being
deviations from the general law and the procedure provided
for the redressal of the grievances to the litigants.
Efforts to defeat the objectives of law by resorting to
innovative measures and methods are to be discouraged, lest
it may affect the commercial and mercantile activities in a
smooth and healthy manner, ultimately affecting the economy
of the country. Section 138 of the Act makes a civil
transaction to be an offence by fiction of law. 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 is returned by the bank unpaid either because of the
amount or money standing to the credit of that person being
insufficient to honour the cheque or that it exceeds the
amount arranged to be paid from that account, such person,
subject to the other conditions, shall be deemed to have
committed an offence under the Section and be punished for a
term which may extend to one year or with fine which may
extend to twice the amount of cheque or with both. To make
the dishonour of the cheque as an offence, the aggrieved
party is required to present the cheque 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 and
the payee or the holder in due course of the cheque makes a
demand for payment of the cheque amount 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 and drawer of the such cheque
fails to make the payment of the amount within 15 days of
the receipt of the said notice. Section 139 refers to
presumption that unless the contrary is proved, the holder
received the cheque of the nature referred to under Section
138 for the discharge in whole or in part or of any debt or
other liability. Section 140 restricts the defence in any
prosecution under Section 138 of the Act and Section 141
refers to such offence committed by the companies. Section
142 provides that notwithstanding anything contained in the
Code of Criminal Procedure no court shall take congnizance
of an offence under the Section except upon a complaint in
writing made by the payee or as the case may be, the holder
of the cheque and that such complaint is made within one
month of the date on which the cause of action arose under
clause (c) of proviso to Section 138 of the Act. Supporting
the judgment of the High Court, the learned counsel
appearing for the respondents has submitted that as upon
presentation and dishonour of the cheque by the bank on 28th
May, 1998 which was intimated to the complainant, a cause of
action had accrued, the complaint could be filed only within
30 days from the date of the alleged receipt of the first
notice by the accused. He contends that as according to the
complainant the postal acknowledgement receipt of the notice
was received by the complainant on 15th June, 1998, the
complaint filed by it after 15th July, 1998 was barred by
time. As admittedly, the complaint was filed by the
appellant on 9th September, 1998, it is contended that the
same being barred by limitation was rightly quashed by the
High Court. However, the learned counsel for the appellant
submitted that as the respondents had disclaimed to have
received the notice of dishonour sent to them on 13th June,
1998, no option was left to the appellant except to present
the cheque again and when not paid, serve a fresh notice for
the purposes of making out a case and offence within the
meaning of Section 138 of the Act. To constitute an offence
under Section 138 of the Act the complainant is obliged to
prove its ingredients which include the receipt of notice by
the accused under clause (b). It is to be kept in mind that
it is not the ‘giving’ of the notice which makes the offence
but it is the ‘receipt’ of the notice by the drawer which
gives the cause of action to the complainant to file the
complaint within the statutory period. This Court in
K.Bhaskaran v. Sankaran Vaidhyan Balan & Anr. [1999 (7)
SCC 510] considered the difference between ‘giving’ of a
notice and ‘receipt’ of the notice and held: “On the part
of the payee he has to make a demand by ‘giving a notice’ in
writing. If that was the only requirement to complete the
offence on the failure of the drawer to pay the cheque
amount within 15 days from the date of such ‘giving’, the
travails of the prosecution would have been very much
lessened. But the legislature says that failure on the part
of the drawer to pay the amount should be within 15 days ‘of
the receipt’ of the said notice. It is, therefore, clear
that ‘giving notice’ in the context is not the same as
receipt of notice. Giving is a process of which receipt is
the accomplishment. It is for the payee to perform the
former process by sending the notice to the drawer at the
correct address.
In Black’s Law Dictionary ‘giving of notice’ is
distinguished from ‘receiving of notice’ (vide p.621): “A
person notifies or gives notice to another by taking such
steps as may be reasonably required to inform the other in
the ordinary course, whether or not such other actually
comes to know of it’. A person ‘receives’ a notice when it
is duly delivered to him or at the place of his business.
If a strict interpretation is given that the drawer
should have actually received the notice for the period of
15 days to start running no matter that the payee sent the
notice on the correct address, a trickster cheque drawer
would get the premium to avoid receiving the notice by
different strategies and he could escape from the legal
consequences of Section 138 of the Act. It must be borne in
mind that the court should not adopt an interpretation which
helps a dishonest evader and clips an honest payee as that
would defeat the very legislative measure.
In Maxwell’s Interpretation of Statutes, the learned
author has emphasised that ‘provisions relating to giving of
notice often receive liberal interpretation’ (vide p. 99 of
the 12th Edn.). The context envisaged in Section 138 of the
Act invites a liberal interpretation for the person who has
the statutory obligation to give notice because he is
presumed to be the loser in the transaction and it is for
his interest the very provision is made by the legislature.
The words in clause (b) of the proviso to Section 138 of the
Act show that the payee has the statutory obligation to
‘make a demand’ by giving notice. The thrust in the clause
is on the need to ‘make a demand’. It is only the mode for
making such demand which the legislature has prescribed. A
payee can send the notice for doing his part for giving the
notice. Once it is despatched his part is over and the next
depends on what the sendee does.
It is well settled that a notice refused to be
accepted by the addressee can be presumed to have been
served on him (vide Harcharan Singh v. Shivrani 1981 (2)
SCC 535 and Jagdish Singh v. Natthu Singh 1992 (1) SCC 647.
Here the notice is returned as unclaimed and not as
refused. Will there by any significant difference between
the two so far as the presumption of service is concerned?
In this connection a reference to Section 27 of the General
Clauses Act will be useful. The section reads thus:
27. Meaning of service by post– Where any Central
Act or Regulation made after the commencement of this Act
authorises or requires any document to be served by post,
whether the expression ‘serve’ or either of the expression
‘give’ or ‘send’ or any other expression is used, then,
unless a different intention appears, the service shall be
deemed to be effected by properly addressing, pre-paying and
posting by registered post, a letter containing the
document, and unless the contrary is proved, to have been
effected at the time at which the letter would be delivered
in the ordinary course of post.”
Section 27 of the General Clauses Act deals with the
presumption of service of a letter sent by post. The
despatcher of a notice has, therefore, a right to insist
upon and claim the benefit of such a presumption. But as
the presumption is rebuttable one, he has two options before
him. One is to concede to the stand of the sendee that as a
matter of fact he did not receive the notice, and the other
is to contest the sendee’s stand and take the risk for
proving that he in fact received the notice. It is open to
the despatcher to adopt either of the options. If he opts
the former, he can afford to take appropriate steps for the
effective service of notice upon the addressee. Such a
course appears to have been adopted by the appellant-company
in this case and the complaint filed, admittedly, within
limitation from the date of the notice of service conceded
to have been served upon the respondents. In Sadanandan
Bhadran v. Madhavan Sunil Kumar [1998 (6) SCC 514] this
Court held that clause (a) of the proviso to Section 138 did
not put any embargo upon the payee to successively present a
dishonoured cheque during the period of its validity. On
each presentation of the cheque and its dishonour a fresh
right and not cause of action accrues. The payee or holder
of the cheque may, therefore, without taking pre-emptory
action in exercise of his right under clause (b) of Section
138 of the Act, go on presenting the cheque so as to enable
him to exercise such right at any point of time during the
validity of the cheque. But once a notice under clause (b)
of Section 138 of the Act is ‘received’ by the drawer of the
cheque, the payee or the holder of the cheque forfeits his
right to again present the cheque as cause of action has
accrued when there was failure to pay the amount within the
prescribed period and the period of limitation starts to run
which cannot be stopped on any account. This Court
emphasised that “needless to say the period of one month
from filing the complaint will be reckoned from the date
immediately falling the day on which the period of 15 days
from the date of the receipt of the notice by the drawer
expires” (emphasis supplied). In SIL Import, USA v. Exim
Aides Silk Exporters, Bangalore [1999 (4) SCC 567] the
respondents therein was an exporter of finished silk goods
and the appellant company based at USA was an importer. The
appellant owed a certain amount towards sale consideration
of goods exported to it by the respondent and issued some
cheque in their favour. Two of such cheques were returned
dishonoured with reason “no sufficient funds”. The
respondents sent a notice to the appellant-company by fax on
11.6.1996 and notice by registered post on the next day
which was received by the appellant on 25th June, 1996. The
respondents filed a complaint before the Magistrate in
respect of the said cheques on 8.8.1996. The appellant
contended that the cause of action having accrued on the
expiry of 15 days from the date of notice sent by fax on
26th June, 1996, the limitation for filing the complaint
expired on 27th June, 1996, therefore, the complaint filed
on 8.8.1996 could not be taken congnizance of by the trial
court. Allowing the appeal this Court held: “The language
used in the above section admits of no doubt that the
Magistrate is forbidden from taking cognizance of the
offence if the complaint was not filed within one month of
the date on which the cause of action arose. Completion of
the offence is the immediate forerunner of rising of cause
of action. In other words cause of action would arise soon
after completion of the offence, and the period of
limitation for filing the complaint would simultaneously
start running.
To circumvent the above hurdle, the respondent
submitted that 15 days can be counted only from 25.6.1996,
the date when the appellant received the notice sent by
registered post and the cause of action would have arisen
only on 11.7.1996. The complaint which was filed on
8.8.1996 is therefore within time, according to the learned
counsel for the respondent.
xxxxxx
The requirement for sending a notice after the cheque
is returned by the bank unpaid is set out in clauses (b) and
(c) of the proviso to Section 138 of the Act. They read
thus:
“Provided that nothing contained in this Section shall
apply unless–
(a) x x x
(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”.
The duty cast on the payee on receipt of information
regarding the return of the cheque unpaid is mentioned in
clause (b) of Section 138. Within 15 days he has to make a
demand for payment. The mode of making such a demand is
also prescribed in the clause, that it should be ‘by giving
notice in writing to the drawer of the cheque’. Nowhere it
is said that such notice must be sent by registered post or
that it should be despatched through a messenger.”
and concluded:
“The upshot of the discussion is, on the date when the
notice sent by fax reached the drawer of the cheque the
period of 15 days (within which he has to make the payment)
has started running and on the expiry of the period the
offence is completed unless the amount has been paid in the
meanwhile. If no complaint was filed within one month
therefrom the payee would stand forbidden from launching a
prosecution thereafter, due to the clear interdict contained
in Section 142 of the Act.”
It is conceded in this case that in response to the
notice sent by the appellant through their counsel on 13th
June, 1998, the respondents herein, vide their letter dated
20th June, 1998, intimated “received one empty envelope
without any content in it. Therefore request you to kindly
send the content, if any”. This intimation was received by
the appellant on 30th June, 1998, the day on which the
period of limitation on the basis of earlier notice was to
expire. They had exercised the option to accept the
averments made by the respondents in their letter dated 20th
June, 1998 and issue a fresh notice after again presenting
the cheque. The respondents have not denied the issuance of
their letter dated 20th June, 1998. Despite admitting its
contents, they opted to approach the High Court for quashing
the proceedings merely upon assumption, presumption and
conjectures. They tried to blow hot and cold in the same
breath, stating on the one hand that the notice of dishonour
has not been received by them and on the other praying for
dismissal of the complaint on the plea that the complaint
was barred by time in view of the notice served by the
appellant which they had not received. The plea of the
respondents was not only contradictory, and after thought
but apparently carved out to resist the claim of the
complainant and thereby frustrate the provisions of law.
The High Court fell in error by not referring to the letter
of the respondents dated 20th June, 1998 and quashing the
proceedings merely by reading a line from para 6 of the
complaint. The appellant in para 7 of their complaint had
specifically stated that “Even though the complainant is not
admitting the said allegation, on abundant caution the
complainant presented the cheque again on 1.7.98 to the
drawee bank through the complainant’s bankers, Punjab
National Bank. The cheque was again dishonoured by the
drawee bank on 2.7.98 a registered lawyer notice was issued
to the 1st accused firm as well as to the 2nd accused
intimating the dishonour of the cheque and demanding
payment. The accused have received the notice on 27.7.98.
The accused did not make any payment so far”. The receipt
of the second notice has concededly not been denied by the
respondents. Under the circumstances the appeal is allowed
and the order of the High Court quashing the complaint filed
by the appellant is set aside. The trial Magistrate is
directed to proceed against the respondents in accordance
with the provisions of law and expeditiously dispose of the
complaint.