High Court Kerala High Court

S.Devan vs C.Krishna Menon on 9 April, 2010

Kerala High Court
S.Devan vs C.Krishna Menon on 9 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1188 of 2005()


1. S.DEVAN, CINE ARTIST, NO.IV,
                      ...  Petitioner

                        Vs



1. C.KRISHNA MENON, 'SOWPARNIKA',
                       ...       Respondent

2. STATE OF KERALA REP. BY PUBLIC

                For Petitioner  :SRI.G.JANARDHANA KURUP (SR.)

                For Respondent  :SRI.K.RAMAKUMAR (SR.)

The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :09/04/2010

 O R D E R
              R.BASANT & M.C. HARI RANI,JJ

       ==============================

       CRL.R.P.NOS.1186, 1187,1188 & 1197 OF 2005

         ============================

         DATED THIS THE 9TH DAY OF APRIL 2010

                          ORDER

Basant,J.

i)Does a cheque cease to be a cheque merely because

the drawer raises a dispute about the execution of

the cheque and the genuineness of the signature in

the cheque?

ii) Does it cease to be a cheque when a banker

constrained to dishonour the cheque of a valued

customer instead of returning it with the

endorsement that there is no sufficient funds

includes the reason that the signature differs?


    iii) Is an obliging banker making           such an

CRRP.1186/2005 &
connected cases                 -2-




endorsement to be reckoned as the final arbiter of

culpability in a prosecution for the offence under

Section 138 of the Negotiable Instruments Act.

iv) Does not the court have jurisdictional

competence in a prosecution under Section 138 of

the Negotiable Instruments Act to ascertain the real

reason for the dishonour of the cheque

notwithstanding the purported reasons stated by the

Banker ?

v) Does the decision in Thomas Varghese v.

P.Jerome [1992 CRI.L.J.380] require or warrant

reconsideration?

vi) Is there a conflict between the decision in

Rejikumar v. Sukumaran [2002 KHC 409] and

the decision in M.I. Kumaran v. Abdul Karim

and another, [2006(1)K.L.D.(Cri)811].

2. These interesting questions arise for consideration in

this revision petition which has come up before us on a

reference by a learned single Judge, who appears to have

CRRP.1186/2005 &
connected cases -3-

doubted the correctness of the decision in Thomas Varghese

(Supra).

3. We have heard the senior Counsel Sri. G Janardhana

Kurup for the revision petitioner/accused and Ms.Saritha David

Chungath for the respondent/complainant. The parties shall be

referred to in this order as accused and complainant

respectively for the sake of easy reference.

4. The facts scenario which is not in dispute can be

summarised as follows:

5. Four cheques each for Rs.5.5 lakhs marked as Ext.P1

respectively in the four cases which have been disposed of by a

common judgment are the subject matter of these prosecutions.

A monetary transaction between the parties is admitted and is

not disputed. That there is an undischarged liability for the

accused to pay amounts to the complainant is admitted. That

the cheques in question are drawn on cheque leaves issued by

the Banker of the accused to the accused to operate his Bank

account is again admitted. That the complainant is an affluent

businessman and the accused is an educated cine artist is also

CRRP.1186/2005 &
connected cases -4-

accepted and conceded. That there was correspondence

between them about the discharge of the liability and time

required for discharge of the liability is also admitted. That the

cheques were successively presented for encashment and were

dishonoured is admitted. That the cheques were finally

presented for encashment and were dishonoured on 08/03/1999

is also admitted. That all the four cheques were dishonoured on

08/03/1999 on the twin grounds – “signature differs and funds

insufficient” is again admitted. That the statutory time table has

been scrupulously followed after that last dishonour is also

conceded. That there was no funds available in the account to

honour the cheque on the date of dishonour (8/3/1999) is also

not disputed. That the accused had come to know of the earlier

attempts for presentation of the cheque and dishonour of the

same prior to its final presentation is also conceded. That the

accused had not taken any steps after coming to know of such

earlier instances of presentation and dishonour is also not

disputed. Till now, no action has been taken against the

complainant by the accused for alleged misuse of the cheques

CRRP.1186/2005 &
connected cases -5-

and that is also not disputed.

6. To the controversy now. The complainant alleged

that the cheques were issued to him for the due discharge of a

legally enforceable debt/liability. According to the complainant,

the accused owed an amount of Rs.20 lakhs. It was not repaid in

time. For return of the said amount of Rs.20 lakhs along with

interest which was fixed at Rs.2 lakhs, four cheques each for

Rs.5.5 lakhs (total Rs. 22 lakhs) were allegedly issued by the

accused to the complainant. Those cheques are marked as

Ext.P1 (four cheques) in this prosecution. When the

complainant presented the same and it was returned on the

twin grounds referred above, the complainant suspected that the

accused had fraudulently affixed a different signature with

malicious intent to defraud him. The complainant contended

that notwithstanding the obliging additional reason shown by

the banker that “the signature differs” the real reason for

dishonour was insufficiency of funds. The accused, on the

contrary, took up a stand towards the fag end of the trial that

the cheques were not issued by him to the complainant for the

CRRP.1186/2005 &
connected cases -6-

due discharge of any legally enforceable debt/liability. He took

a stand during cross examination of PW1 and during 313

examination that the cheque leaves were fraudulently and

clandestinely obtained, his signatures were forged in those

cheques and those cheques were misused and presented for

encashment before the Banker by the complainant.

7. Separate trials commenced. The complainant was

examined in all the four cases and documents were marked

separately. At that juncture, it appears, joint trial was ordered.

The trial continued. The complainant was cross examined in

one case after the cases were consolidated. Exts.P1 to P4 were

marked in all the four cases. They are the cheques, memo of

dishonour, copy of notice and reply notice respectively. Exts.P5,

P5(a) and P6 were marked in common after the cases were

consolidated and the consolidated trial proceeded. Exts.D1 to

D18 were marked by the accused. No oral evidence was

adduced by the defence.

8. The courts below – the trial court and the appellate

court, concurrently held that the complainant has succeeded in

CRRP.1186/2005 &
connected cases -7-

establishing that the cheques in question were issued by the

accused to the complainant for the due discharge of a legally

enforceable debt/liability. The courts came to the positive

conclusion that the cheques were signed executed and handed

over by the accused to the complainant. The courts further

found that notwithstanding the further reason shown that the

signature in the cheques differ, the real reason was insufficiency

of funds. The courts further held that the statutory time table has

been scrupulously followed by the complainant. In these

circumstances, the courts proceeded to hold that the

complainant has succeeded in establishing all ingredients of the

offence under Section 138 of the Negotiable Instruments Act in

all the four cases. Accordingly, the courts below proceeded to

pass the impugned judgments.

9. Before us, the concurrent verdict of guilty, conviction

and sentence are assailed on various grounds. We may, at the

outset, attempt to specify the grounds of challenge. They are:

1.The finding of fact that the cheques were written,

CRRP.1186/2005 &
connected cases -8-

signed and handed over by the accused to the

complainant warrants interference invoking

revisional jurisdiction of superintendence and

correction.

2.The courts below erred in invoking the power

under Section 73 of the Evidence Act to compare

the signatures in Ext.P1 cheques with other

admitted signatures.

3. The courts below erred in coming to the conclusion

that the cheques were issued for the due discharge of a

legally enforceable debt/liability.

4. The courts below ought to have held that when

dishonour by the banker was not on one of the two

grounds referred to in Section 138 of the

Negotiable Instruments Act, no prosecution

whatsoever can lie against the drawer of the

cheque.

5. The complainant having chosen to make

allegations of the offence punishable under Section

CRRP.1186/2005 &
connected cases -9-

420 I.P.C. in the complaint against the accused,

this prosecution under Section 138 of the

Negotiable Instruments Act is legally not

maintainable.

6. The courts below should have held that the

prosecution is barred by limitation inasmuch as notice of

demand had not been issued within the period

stipulated from the date of first dishonour on the

ground, inter alia that the signature in the cheques

differed.

7.The sentence imposed is excessive.

10. We have been taken through the oral and

documentary evidence available in the case in detail. We have

been taken through the complaint, answers given by the accused

in 313 examination and all other relevant matters. We have

been taken through the order of reference by the learned single

Judge also meticulously and in detail.

11. At the very outset, we must remind ourselves of the

nature, quality and contours of the jurisdiction of a revisional

CRRP.1186/2005 &
connected cases -10-

court. The jurisdiction of revision is essentially the power and

the duty of superintendence and correction. In an appropriate

case where the concurrent findings of fact are grossly incorrect

and perverse, nothing can stop this court from invoking the

revisional jurisdiction of superintendence and correction to

interfere with such grossly erroneous or perverse findings of

fact. It is unnecessary to refer to precedents which have been

copiously cited at the bar and in the order of reference to

support the above proposition. The crucial question is whether

the findings of fact rendered are so grossly erroneous or

perverse as to warrant revisional interference. While considering

this question, no court of revision can afford to ignore the fact

that normally respect and regard must be given to the findings of

fact concurrently affirmed by two courts. The trial court has

the advantage of seeing the witnesses perform in the witness

stand before it and that evident advantage which a trial Judge

has, in the matter of appreciation of evidence, cannot be lost

sight of.


CRRP.1186/2005 &
connected cases                 -11-




12. Having thus reminded ourselves of the nature, quality

and contours of the revisional jurisdiction and of the power

which undoubtedly is available with the revisional court to

interfere with the finding of fact which are grossly erroneous or

perverse, we shall now consider the challenge raised on grounds

1 to 3.

13. It is again unnecessary to advert to precedents, it is

by now trite and well established that the burden is on the

complainant in a prosecution under Section 138 of the N.I.Act to

prove his case beyond doubt as is expected in every

prosecution for a criminal indictment. In the instant case, we

have the oral evidence of PWs.1 and 2 about the execution of

the cheques. The learned counsel for the accused contends that

the oral evidence of PWs.1 and 2 do not deserve to be accepted

at all. The counsel argues that PW2 was just a casual witness

who allegedly happened to be present with the complainant

when the cheques were allegedly handed over by the accused.

Primarily, we have the oral evidence of PW1. His oral evidence

is eminently supported by his ability to produce Ext.P1 cheques

CRRP.1186/2005 &
connected cases -12-

(four in number) which are admittedly drawn on cheque leaves

issued to the accused by his banker to operate his account. The

oral evidence of PW1 gets further support and assurance from

the admitted circumstance that there was a financial

transaction between the accused and the complainant. Ext.P5

as well as Exts.D1 to D17 eloquently declare that the oral

evidence of PW1 that there was monetary transaction between

the parties and that some amount remained to be paid by the

accused to the complainant is correct. To crown all other

circumstances is the crucial circumstance that the accused,

even after admittedly coming to know that cheques were

presented before his Banker and attempt was made to collect

amounts by presentation of such cheques remained silent, mute

and inactive. Admittedly, even after coming to know that

Ext.P1 cheques had been presented once or twice and were

returned, dishonoured the accused did not take any steps to

instruct his Banker to stop payment. He did not choose to call

upon the complainant not to present the cheques. Even after

coming to know that the cheques had been presented, accused

CRRP.1186/2005 &
connected cases -13-

had not raised a little finger against the complainant. According

to the accused now, the cheques were stolen from his premises.

His inaction, even after coming to know that the stolen cheques

were being used to withdraw the amounts from his account, is

eloquent. All these are circumstances which must weigh with a

prudent mind while attempting to decide whether the oral

evidence of PW1 can be accepted or not.

14. Of course, there is the evidence of PW2 also. The courts

below did not find any reason to reject and discard the evidence

of PW2. The question certainly is not whether, we, sitting as an

original court for appreciation of facts would have chosen to

place reliance on the oral evidence of PW2 or not. The question

is whether the revisional powers of superintendence and

correction deserve to be invoked to interfere with the findings of

fact concurrently recorded by the two courts. The courts below

have chosen to accept and act upon the oral evidence of PW1

which is entirely supported by the oral evidence of PW2 and we

find that the courts below have not committed any error

warranting revisional interference in accepting the testimony

CRRP.1186/2005 &
connected cases -14-

and recording such findings of fact. Even if the oral evidence of

PW2 were eschewed the court below cannot be said to have

committed any error warranting revisional interference in

choosing to accept and act upon the testimony of PW1, the

complainant.

15. The unsubstantiated version of the accused also does

go a long way to assure the court about the acceptability of the

oral evidence of PW1. According to the accused, there was a

business transaction . He does not dispute that he had a liability

to discharge to the complainant. This is evident from the fact

that Ext.P5 is not disputed. Exts.D1 to D17 also confirm that

fact.

16. The accused surprisingly has not chosen to specify

what, if not Rs. 22 lakhs, is the amount, which he is legally

liable to pay to the complainant. The accused takes a vague and

evasive stand that there is unspecified liability to be discharged

but the cheques were not issued by the accused to the

complainant. The cheque leaves were stolen by the complainant

and misused in an attempt to siphon out funds of the accused.


CRRP.1186/2005 &
connected cases                 -15-




That is the plea.

17. A careful reading of Ext.P3 notice of demand and Ext.P4

reply notice is in this context essential. Ext.P3 is a notice of

demand issued by the counsel for the complainant on behalf of

the complainant. Ext.P4 is reply issued by the accused himself to

the counsel. A total and careful reading of Ext.P4 is essential

and when so read, no prudent mind can be left with any

semblance of doubt that the accused did not choose to dispute

the genuineness of the signatures in Ext.P1 cheques or the fact

that they were handed over by the accused to the complainant.

Of course, vague and non specific denials are also raised in

Ext.P4. The document must and has to be read as a whole and

when so read crucial indications are available. The accused it is

crucial did not choose to deny the genuineness of the signatures

in Ext.P1 cheques. The purpose for which they were handed

over, was of course disputed, though the existence of some

liability was not disputed as such. The accused took up a

contention that he has an alias name also. Mohan and Devan are

two names in which he holds himself out to the world. He sign

CRRP.1186/2005 &
connected cases -16-

in both names. In fact, Ext. P4 clearly shows that he receives

cheques and drafts in both names. He maintains this stand in

Ext.P4 and asserts that he has issued written instruction to his

bank that he signs as Devan also. In the four cheques (Ext.P1),

he has signed as Devan. The complainant in Ext.P3 in the wake

of dishonour on the ground of “signature differs” also had raised

an allegation that he had signed differently in the cheques

maliciously to defraud the complainant. It is in reply to that,

that the complainant had asserted in Ext.P4 that he used to sign

in both manner and bank has been informed of such course of

conduct adopted by him.

18. In Ext.P4, it is significant that the accused did not raise

a contention that the cheques were fraudulently, clandestinely

and in a malafide manner removed by the complainant from the

possession of the accused. But surprisingly in the course of the

trial, we find such a case being advanced. Less said about this

weired contention raised by the accused belatedly towards the

fag end of the trial, the better. A prudent person cannot for a

moment accept this bizarre contention advanced by the accused

CRRP.1186/2005 &
connected cases -17-

towards the later stage of the trial. Ext.P4, to our mind,

eloquently conveys that this defence sought to be urged in the

course of the trial cannot stand scrutiny of a reasonable and

prudent mind.

19. The courts below, in an attempt to appreciate the

evidence of Pws.1 and 2 that the accused had signed the cheques

in their personal presence, did look into the admitted signatures

of the accused otherwise available and the signatures in Ext.P1

cheques. It is argued that the courts below totally erred in

resorting to this course. Precedents are relied on.

20. We find it unnecessary to refer specifically to Section

73 of the Evidence Act which undoubtedly clothes a court with

the requisite powers and the court below cannot be found fault

with at all for referring to and comparing the admitted

signatures and the signatures in Ext.P1 in an attempt to

ascertain whether the oral evidence of PWs.1 and 2 about the

execution of the cheques can be accepted. It is of course true

that when there is a serious dispute, courts should not arrogate

to themselves the power to decide and determine the

CRRP.1186/2005 &
connected cases -18-

genuineness of signatures, handwritings and thump impressions

without expert opinion by its own naked eye comparison. The

court may be referred to as the expert of experts, but no finding

of a court should ordinarily rest solely on the comparison made

by the court under Section 73 of the Evidence Act in the absence

of evidence of any expert.

21. That is not the situation in the facts of the instant

case. The court did not choose to peruse the documents and

venture an opinion under Section 73 of the Evidence Act at all.

Forced to choose between the version of the complainant and

the stand taken by the accused, the court was obliged to decide

whether the oral evidence of PW1 and of course PW2 can be

accepted or not. It is for this purpose that the courts below

referred to the admitted and disputed signatures and came to

the conclusion that the oral evidence of PWs.1 and 2 can be

preferred to the belated stand/version taken by the accused in

the course of trial and which was not taken in Ext.P4 notice.

22. It is then contended that an application filed by the

accused to send the cheques to the expert before the appellate

CRRP.1186/2005 &
connected cases -19-

court was not allowed. The appellate court should have invoked

its power under Section 391 Cr.P.C. to forward the cheques to

the expert and secure expert opinion, it is contended. One of

the easiest ways to secure protraction of trial is to make a

request to send the cheques to the expert. Every such request

will not be automatically and ritualistically be accepted and

allowed by a Judge. Sufficient and satisfactory reasons must be

shown to exist to justify such reference to an expert. In the

instant case the accused had not made any such request before

the trial judge. The totality of the circumstances to which we

have already referred, particularly the fact that there is no

specific denial of the genuineness of the signatures in Ext.P1 in

Ext.P4 – nay there is a veiled admission also, does show

convincingly that the request to forward the cheques to the

expert at the appellate stage was not bona fide or acceptable.

We are unable to agree that the lower (appellate) court has

committed any error in not forwarding the cheques to the expert.

That would have been an unnecessary and meaningless

exercise, according to us. The mere fact that the Banker had

CRRP.1186/2005 &
connected cases -20-

included the reason that the signatures differed (not even that

the signatures do not appear to be genuine) is, according to us,

too feeble and unacceptable a reason to persuade us to find

fault with the appellate court for not invoking such powers under

Section 391 Cr.P.C.

23. It is next contended that at any rate it has not

been established that the cheques had been issued for the due

discharge of a legally enforceable debt/liability. We have

already concurred with the conclusions of the courts below that

the cheques were signed, executed and handed over by the

accused to the complainant. It is not the law at all that in a

prosecution under Section 138 of the Negotiable Instruments

Act, the complainant must establish the original cause of action

in meticulous details. That is precisely why the presumption

under Section 139 of the Negotiable Instruments Act has been

incorporated in addition to the presumption under Section 118 of

the Evidence Act which was already there. It is unnecessary

to refer to the various precedents that have been cited at the

Bar. We need only reiterate that once the signature, execution

CRRP.1186/2005 &
connected cases -21-

and handing over of the cheque is satisfactorily proved by the

evidence by the complainant, presumption under Section 139 of

the N.I. Act comes into play and the same holds the field until

the accused discharges the burden on him at least by the

inferior standard of preponderance of possibilities and

probabilities as applicable in a civil case.

24. Exts.D1 to D17 produced by the complainant

themselves show that there has been a monetary transaction

between the parties and there was liability for the accused to the

complainant. Last trace of doubt, if any on this aspect is sought

to be set at rest by the complainant by the proof of Ext.P5

which is not disputed at all. This, therefore, is an eminently fit

case where the presumption under Section 139 of the N.I. Act

must come into play . The onus must switch to the accused to

discharge his burden.

25. The learned counsel for the accused laboriously

contends that there has been an inconsistency/incongruity

between the precise nature of the liability averred in the

complaint and the nature of liability which was sought to be

CRRP.1186/2005 &
connected cases -22-

proved by evidence in the course of trial. In the notice and in

the complaint, it was averred that an amount of Rs.20 lakhs had

been borrowed by the accused from the complainant as a loan.

But Exts.D1 to D17 as also the evidence tendered in the case

show that it was not a pure and simple transaction of borrowal of

money.

26. This must persuade this Court to throw overboard the

entire case of the complainant, it is contended.

27. It is true that the averments in the notice and the

complaint did not advert to the details. But the case of the

complainant is clear. There was a proposal to make a film by

name Bhadram. This project was sought to be undertaken by the

parties. The project did not come through. There was an

agreement that for a total amount of Rs.20 lakhs, the project

shall be taken over by the accused. It is for discharge of this

liability that this amount of Rs.20 lakhs was agreed to be paid.

This included the amounts which the complainant had already

paid to various persons. The nature of the transaction is now

clear from the evidence of the complainant (PW1) and

CRRP.1186/2005 &
connected cases -23-

Exts.D1 to D17. In any view of the matter, notwithstanding the

innocuous inconsistency between the real nature of the

transactions and the pleadings in the complaint and the notice,

we are unable to agree that the burden on the accused under

Section 139 of the N.I. Act has been discharged.

28. We are in ready agreement that the accused is not

bound to adduce any defence evidence. Under Section 315

Cr.P.C, the non-examination of the accused cannot even be

commented by the adjudicator. But the burden rests squarely on

the shoulders of the accused. Once the presumption under

Section 139 comes into play, that burden, we must hold, has to

be discharged by the accused. The alleged innocuous

incongruity pointed out between the pleadings and the precise

nature of the transaction proved is not sufficient to discharge the

burden. We do, in these circumstances, come to the conclusion

that the finding of the court below that the cheques were signed,

executed and handed over by the accused to the complainant,

that they were issued for the due discharge of a legally

enforceable debt/liability and that the presumption under

CRRP.1186/2005 &
connected cases -24-

Section 139 of the Negotiable Instruments Act has not been

rebutted by the accused are eminently correct and the same do

not warrant interference. The challenge on grounds 1 to 3 is

thus rejected.

29. We now come to the question of law raised. That is

the 4th ground of challenge. The learned counsel contends that

the banker having chosen to dishonour the cheques on the twin

grounds, i.e. “signatures differ and funds insufficient”, section

138 of the Negotiable Instruments Act can have no application

at all. According to the learned counsel, the Banker’s

endorsement is of crucial relevance. The cheques having been

returned for the reason that the signatures differ, the cheques

cannot be reckoned as cheques at all. In order to be a cheque,

the instrument must be a Bill of Exchange. In order to be a Bill

of Exchange, it must bear the signature of the drawer. Inasmuch

as the Bank has returned the cheques with the endorsement

that the signature of the drawer differs, the cheques cannot be

reckoned as cheques and the consequent dishonour is not

dishonour of a cheque. At any rate it is not the dishonour for

CRRP.1186/2005 &
connected cases -25-

the reasons contemplated under Section 138 of the Negotiable

Instruments Act. Counsel contends that in these circumstances

the dishonour of the cheques for the reason that the signatures

differ also cannot attract culpability under Section 138 of the

Negotiable Instruments Act.

30. We think that the question has already been concluded

by binding decisions of courts. The Supreme Court in the

decisions in Goaplast Pvt.Ltd. v. Chico Ursula D’Souza,

[2003(2)K.L.T.16(SC) and N.E.P.C.Micon Ltd. v. Magma

Leasing Ltd.,A.I.R.1999 S.C.1952. has taken the view that

notwithstanding the fact that where cheques were dishonoured

for the reasons “stop payment” and “account closed”, it is open

to the court to come to a finding that the real reason was

insufficiency of funds and consequently conviction can be

entered under Section 138 of the Negotiable Instruments Act.

A Division Bench of this Court in Thomas Varghese (supra)

has proceeded to observe as follows in paragraph 6:

” 6 From the argument advanced by

the learned counsel representing the

CRRP.1186/2005 &
connected cases -26-

petitioner, it would appear that an

offence under S.138 of the Act should

depend on the endorsement made by

the banker while returning the cheque

unpaid, i.e.only when the banker

makes an endorsement that the

amount of money standing to the

credit of the account of the drawer 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 can an

offence under S.138 of the Act be

made out. According to us, such an

approach will defeat the very purpose

of the enactment. The offence under

the Section cannot depend on the

endorsement made by the banker

while returning the cheque.

CRRP.1186/2005 &
connected cases -27-

Irrespective of the endorsement made

by the banker, if it is established that

in fact the cheque was returned unpaid

either because the amount of the

money standing to the credit of the

account of the drawer 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, the offence will be

established. The endorsement made by

the banker while returning the cheque

cannot be the decisive factor.”

(emphasis supplied)

31. Though the law has been so stated clearly in this

decision, the learned counsel for the petitioner contends that

this does not represent the correct law. According to the

learned counsel, when the Banker returns the cheques for the

reason that the signatures differ, these principles cannot apply

CRRP.1186/2005 &
connected cases -28-

and the cheques must be held to be not cheques and culpability

under Section 138 of the Negotiable Instruments Act cannot be

attracted. It is contended that in Thomas Varghese (supra),

the Division Bench had not considered the question as to what

would happen when the cheques are not cheques at all for the

reason that the signatures appearing on the cheques are not that

of the accused.

32. We have no hesitation to agree straight away that if it is

proved that the signatures are not genuine and there has been

no valid execution, the cheques will be no cheques at all and

consequently culpability under Section 138 of the Negotiable

Instruments Act will not be attracted. But the crucial question is

whether that contention can be accepted. The very important

question is whether that question can be decided by the court or

the court must reckon itself as a prisoner of the endorsement

made by the Banker.

33. In this context we feel that reference to paragraph 3 of

M/s.Dalmia Cement(Bharat) Ltd. v. M/s.Galaxy Traders and

Agencies Ltd., [A.I.R.2001 S.C.676]

CRRP.1186/2005 &
connected cases -29-

“3. The act was enacted and section 138

hereof 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

CRRP.1186/2005 &
connected cases -30-

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.”

CRRP.1186/2005 &
connected cases -31-

34. It is common knowledge that a Banker will be

interested in protecting a valued customer of his. The Banker

may not readily make an endorsement that the funds are

insufficient. Expressions “refer to drawer” etc. are skilfully

employed by the Banker to avoid inconvenience to a valued

customer even when funds are insufficient. Culpability under

Section 138 of the Negotiable Instruments Act cannot obviously

be left entirely to the Banker who makes the endorsement while

dishonouring the cheques. The court in order to effectively

implement the scheme under Section 138 of the Negotiable

Instruments Act must reserve for itself, the power to decide the

real reason that prompted the banker to dishonour the cheques.

The reason given by the banker may be relevant. But it is for

the court on the basis of the materials available before it come to

a definite conclusion as to what was the actual and the real

cause for dishonour. It is in this context that the courts will be

obliged, notwithstanding the nature of the endorsements made

by the banker, to go into the question and decide what the real

cause of dishonour is. We have already come to the conclusion

CRRP.1186/2005 &
connected cases -32-

while discussing grounds 1 to 3 that in this case the cheques

bear the genuine signatures of the accused. In these

circumstances, the mere fact that the obliging banker had added

one more convenient reason cannot be permitted to frustrate

and stultify the working of the legislative scheme under

Section 138 of the Negotiable Instruments Act. This contention

that the endorsement by the banker has to be treated as

sacrosanct and the court is bound to accept the same cannot be

accepted at all.

35. In the order of Reference, we find that the decision of a

learned single Judge in Rejikumar v. Sukumaran [2002 KHC

409] has been referred to. That was a case where the cheque

was dishonoured on the ground of insufficiency of funds.

Notwithstanding such dishonour and notwithstanding the fact

that notice of demand did not evoke any reply, the learned Judge

accepted the contention of the accused that the signature in the

cheque was not genuine or true. There was evidence in that

case to show that the signature was not genuine or true. It is in

that context the court observed that where the cheque was

CRRP.1186/2005 &
connected cases -33-

dishonoured on the ground that the signature differ (which

contention was found to be correct by the court) culpability

under Section 138 of the Negotiable Instruments Act will not be

attracted. That decision cannot and does not lay down any

proposition contrary to what has been laid down by the Division

Bench in Thomas Varghese (supra). We have already

extracted the relevant passage in Thomas Varghese (supra)

which shows that irrespective of the reasons assigned by the

banker, the real reason for the dishonour can be and has to be

ascertained by the court. That is what happened in Rejikumar

(supra). Notwithstanding the fact that the cheque was

dishonoured on the ground of insufficiency of funds, the court in

that case held that the real reason for the dishonour must be

held to be the non genuine signature. Rejikumar(supra)

cannot hence help the revision petitioner.

36. Our attention has also been drawn to the two decisions

of learned single Judges of this Court, Hon’ble Justice

K.R.Udayabhanu in M.I.Kumaran v. Abdul Karim and

another, 2006 (1)KLD 811 and Hon’ble Mr.Justice

CRRP.1186/2005 &
connected cases -34-

M.Sasidharan Nambiar in the unreported judgment in

Crl.A.No.483/1999 have held that the dishonour by the banker

with the endorsement “signature differs” cannot clinch the

issue. Both the learned Judges have chosen to follow the

decision of the Division Bench in Thomas Varghese (supra).

In Rejikumar(supra), no reference is seen made to the decision

in Thomas Varghese (supra) . In any view of the matter, we

are satisfied that the dictum in Thomas Varghese (supra)

covers the issue squarely. We are in complete agreement with

the said dictum and we find no reason to refer to the question

to a larger Bench.

37. We do in these circumstances reiterate the law thus. If

the signature in the cheque is proved to be not genuine, the

instrument cannot be reckoned as a cheque and the same

cannot attract culpability under Section 138 of the Negotiable

Instruments Act. But the decision as to whether the signature

is genuine and whether the execution is proved will have to be

taken by a court, the mere fact that the banker returns the

cheque for the reason that the signature differs is no reason for

CRRP.1186/2005 &
connected cases -35-

the court to mechanically swallow that reason. The courts are

obliged to consider whether the real reason for dishonour is

insufficiency of funds or not. We may at the risk of repetition

proceed to reiterate that if as a matter of fact the signatures are

not genuine and the court finds so, needless to say Section 138

of the N.I. Act would not apply. But the endorsement by the

banker is not conclusive. The court will have to ascertain the

real reason. The challenge on this ground is in these

circumstances, rejected.

Ground No.5.

38. It is contended that the complainant having already

alleged in the complaint that the accused had cheated him and

has committed an offence under Section 420 I.P.C. by signing

differently in Ext.P1 cheques, this prosecution under Section

138 of the Negotiable Instruments Act would not lie. We are

unable to accept this contention at all. In fact a careful reading

of the notice of demand and pleadings of the complainant clearly

show that the signatures were affixed by the accused in the

presence of the complainant. When the Banker returned the

CRRP.1186/2005 &
connected cases -36-

same with such endorsement that the signatures differ also, the

complainant apprehended that the accused must have signed

differently to defraud him. This in its crux is the allegation. It

will be totally incorrect to say that the complainant had admitted

that the signatures were not genuine. Such a specific pleading

is not available at all. In the facts and circumstance of this case,

the mere fact that in the notice and in the complaint, the

complainant alleged mala fides, fraud and an intention on the

part of the accused to cheat the complainant, cannot in any way

militate against the maintainability of the prosecution under

Section 138 of the Negotiable Instruments Act. The challenge

on the 5th ground also therefore fails.

Ground No.6.

39. It is contended with the help of the decision of the

Karnataka High Court in Nanjundappa v.

Hanumantharayappa [2008(2)K.L.T.851] that when the

dishonour is on the ground of “account closed” and “the

signature differs”, the period of limitation must start running

from the date of initial presentation. Subsequent presentation

CRRP.1186/2005 &
connected cases -37-

cannot give a renewed lease of life for the cause of action,

contends the learned counsel.

40. We have gone through the decision in Sadanandan

Bhadran v. Madhavan Sunil Kumar (1998(2) K.L.T. 765

(S.C) which has clearly held that successive presentation within

the permissible period of time is justified and can be resorted to.

The cause of action for prosecution can arise only when a notice

of demand is issued. Till then within the period permitted by

Section 138 of the Negotiable Instruments Act, any number of

re-presentations can be done. We are unable to accept the

general statement made in Nanjundappa (supra) that in such

a case the prosecution must be held to be barred by limitation, if

notice of demand is not given within the stipulated period from

the date of the original dishonour of the cheque. In the instant

case, we find that it is the specific case of the complainant that

initial dishonour on the twin grounds was conveyed to the

accused and the accused wanted the complainant to represent

such cheques for encashment. In any view of the matter, we are

unable to agree that the mere fact that “signature differs” was

CRRP.1186/2005 &
connected cases -38-

one of the reasons for dishonour of the cheque is sufficient to

conclude that the period of limitation will start even before the

cause of action has arisen as per the decision in Sadanandan

(supra). We respectfully disagree with the dictum in

Nanjundappa (supra). The challenge on the sixth ground also

therefore fails.

Ground No.7

41. The learned counsel for the petitioner contends that the

sentence imposed is excessive. Simple imprisonment for a

period of one month and fine of Rs.6 lakhs is the sentence

imposed in each case. The learned counsel prays that leniency

may be shown on the question of sentence and the substantive

sentence of imprisonment may be avoided.

42. The cheques in the instant case bear the date

10/9/1998. A period of about 12 years has elapsed from the date

of the cheques. The complainant has been compelled to fight

three rounds of legal battle by now. The cheques were for an

amount of Rs.5.5 lakhs each. The complainant has been waiting

in the queue for justice for the past about 12 years. In the

CRRP.1186/2005 &
connected cases -39-

decision in Anil Kumar v. Shammy [2002(3)K.L.T.852] one

of us had adverted to the principles governing the imposition of

sentence in a prosecution under Section 138 of the Negotiable

Instruments Act. Section 138 of the Negotiable Instruments Act

was brought into the statute book in 1988. During the initial

period of enforcement of this new law, we agree with the learned

counsel for the petitioner that a deterrent, substantive sentence

of imprisonment can be avoided. It must be zealously insisted

that the complainant is adequately compensated. It is submitted

that the civil court is already seized of the matter and a decree

as prayed for has been granted in favour of the complainant.

The amount has not been paid so far, it is submitted. The matter

is pending in appeal, it is reported. Taking all the relevant

circumstances, we are satisfied that leniency can be shown on

the question of sentence zealously insisting at the same time that

the complainant is fairly and justly compensated. The judgment

has been rendered by the Additional Chief Judicial Magistrate

who has unlimited pecuniary jurisdiction for imposition of fine.

We are satisfied that the fine amount can be enhanced.


CRRP.1186/2005 &
connected cases                   -40-




Direction under Section 357(1) Cr.P.C. can also be modified and

justice can thus be achieved in the facts and circumstances of

the case.

43. In the result:

a) these revision petitions are allowed in part.

b) The impugned verdicts of guilt and convictions

of the petitioner in all the four cases under Section

138 of the Negotiable Instruments Act are upheld.

c) But the sentence imposed is indulgently

modified and reduced. The substantive sentences of

imprisonment imposed on the petitioner/accused in

all the cases are set aside. The sentences of fine

imposed are modified.

d) The revision petitioner is sentenced in all the

four cases to pay a fine of Rs.7,50,000/- (Rupees

seven lakhs and fifty thousand only) each and in

default to undergo simple imprisonment for a

period of three months each. If the fine amount is

CRRP.1186/2005 &
connected cases -41-

realised, an amount of Rs.7.4 lakhs in each case

shall be released to the complainant as

compensation under Section 357(1) Cr.P.C. Of this,

the amount of Rs.5.5 lakhs each shall be credited to

the principal amount due under the cheques. Out of

the balance amount, an amount of Rs.1.5 lakhs each

shall be credited towards the interest payable. The

balance shall be credited as costs and expenses

incurred for the prosecution of these three tier

criminal proceedings. The revision petitioner shall

have time till 1/6/2010 to make payment and avoid

execution of the default sentence. If the fine amount

is not paid on or before that date, the courts below

shall immediately proceed to execute the default

sentence. Needless to say, the amounts so paid

under Section 357(1) Cr.P.C shall be given due

credit if the civil Court’s decree is confirmed and

attempt is made to execute that decree.

CRRP.1186/2005 &
connected cases -42-

44. It is submitted that an amount of Rs.10 lakhs is lying in

deposit before the court below which was deposited by the

revision petitioner as per interim orders passed by this Court.

The said amount shall forthwith be released to the complainant.

Sd/-

R. BASANT, JUDGE

Sd/-

ks.                              M.C. HARI RANI, JUDGE



                  TRUE COPY



                       P.S. TO JUDGE