CASE NO.: Appeal (crl.) 767 of 2007 PETITIONER: C.C. ALAVI HAJI RESPONDENT: PALAPETTY MUHAMMED & ANR. DATE OF JUDGMENT: 18/05/2007 BENCH: CJI K.G. BALAKRISHNAN,R.V. RAVEENDRAN & D.K. JAIN JUDGMENT:
J U D G M E N T
[Arising out of S.L.P. (Criminal) No. 3910 of 2006)
D.K. JAIN, J.:
Leave granted.
2. The matter has been placed before the three Judge Bench
in view of a Reference made by a two-Judge Bench of this
Court, pertaining to the question of service of notice in terms
of Clause (b) of proviso to Section 138 of the Negotiable
Instruments Act, 1881 (in short The Act). Observing that
while rendering the decision in D. Vinod Shivappa Vs.
Nanda Belliappa , this Court has not taken into
consideration the presumption in respect of an official act as
provided under Section 114 of the Indian Evidence Act, 1872,
the following question has been referred for consideration of
the larger Bench:
Whether in absence of any averments in the complaint
to the effect that the accused had a role to play in the matter
of non-receipt of legal notice; or that the accused deliberately
avoided service of notice, the same could have been
entertained keeping in view the decision of this Court in Vinod
Shivappas case (supra)?
3. As it hardly needs emphasis that necessary averments in
regard to the mode and the manner of compliance with the
mandatory requirements of Section 138 of the Act are required
to be made in the complaint, from the format of the question,
the scope of controversy appears to lie in a narrow compass
but bearing in mind the fact that the issue raised has wider
implication with regard to the very maintainability of the
complaint itself, we deem it necessary to deal with the issue in
little more detail.
4. Chapter XVII of the Act originally containing Sections 138
to 142 was inserted in the Act by the Banking, Public
Financial Institutions and Negotiable Instruments Laws
(Amendment) Act, 1988 with the object of promoting and
inculcating faith in the efficacy of banking system and its
operations and giving credibility to negotiable instruments in
business transaction. The introduction of the said Chapter
was intended to create an atmosphere of faith and reliance on
banking system by discouraging people from not honouring
their commitments by way of payment through cheques.
Section 138 of the Act was enacted to punish those
unscrupulous persons who purported to discharge their
liability by issuing cheques without really intending to do so.
To make the provisions contained in the said Chapter more
effective, some more Sections were inserted in the Chapter and
some amendments in the existing provisions were made.
Though, in this reference, we are not directly concerned with
these amendments but they do indicate the anxiety of the
Legislature to make the provisions more result oriented.
Therefore, while construing the provision, the object of the
legislation has to be borne in mind.
5. As noted above, the controversy arises in the context of
service of notice in terms of Section 138 of the Act. The
conditions pertaining to the notice to be given to the drawer,
have been formulated and incorporated in Clauses (b) and (c)
of the proviso to Section 138 of the Act, which read as follows:
Provided that nothing contained in this
section shall apply unless
(a)
(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, 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.
6. As noted hereinbefore, Section 138 of the Act was
enacted to punish unscrupulous drawers of cheques who,
though purport to discharge their liability by issuing cheque,
have no intention of really doing so. Apart from civil liability,
criminal liability is sought to be imposed by the said provision
on such unscrupulous drawers of cheques. However, with a
view to avert unnecessary prosecution of an honest drawer of
the cheque and with a view to give an opportunity to him to
make amends, the prosecution under Section 138 of the Act
has been made subject to certain conditions. These conditions
are stipulated in the proviso to Section 138 of the Act,
extracted above. Under Clause (b) of the proviso, the payee or
the holder of the cheque in due course is required to give a
written notice to the drawer of the cheque within a period of
thirty days from the date of receipt of information from the
bank regarding the return of the cheque as unpaid. Under
Clause (c), the drawer is given fifteen days time from the date
of receipt of the notice to make the payment and only if he
fails to make the payment, a complaint may be filed against
him. As noted above, the object of the proviso is to avoid
unnecessary hardship to an honest drawer. Therefore, the
observance of stipulations in quoted Clause (b) and its
aftermath in Clause (c) being a pre-condition for invoking
Section 138 of the Act, giving a notice to the drawer before
filing complaint under Section 138 of the Act is a mandatory
requirement.
7. The issue with regard to interpretation of the expression
giving of notice used in Clause (b) of the proviso is no more
res integra. In K. Bhaskaran Vs. Sankaran Vaidhyan
Balan & Anr. , the said expression came up for
interpretation. Considering the question with particular
reference to scheme of Section 138 of the Act, it was held that
failure on the part of the drawer to pay the amount should be
within fifteen days of the receipt of the said notice. 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 and for the drawer
to comply with Clause (c) of the proviso. Emphasizing that the
provisions contained in Section 138 of the Act required to be
construed liberally, it was observed thus:
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 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 Statues the
learned author has emphasized that
“provisions relating to giving of notice
often receive liberal interpretation,” (vide
page 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 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 dispatched
his part is over and the next depends on
what the sendee does.
8. Since in Bhaskarans case (supra), the notice issued in
terms of Clause (b) had been returned unclaimed and not as
refused, the Court posed the question: Will there be any
significant difference between the two so far as the
presumption of service is concerned? It was observed that
though Section 138 of the Act does not require that the notice
should be given only by post, yet in a case where the sender
has dispatched the notice by post with correct address written
on it, the principle incorporated in Section 27 of the General
Clauses Act, 1897 (for short G.C. Act) could profitably be
imported in such a case. It was held that in this situation
service of notice is deemed to have been effected on the sendee
unless he proves that it was not really served and that he was
not responsible for such non-service.
9. All these aspects have been highlighted and reiterated by
this Court recently in Vinod Shivappas case (supra).
Elaborately dealing with the situation where the notice could
not be served on the addressee for one or the other reason,
such as his non availability at the time of delivery, or premises
remaining locked on account of his having gone elsewhere etc;
it was observed that if in each such case, the law is
understood to mean that there has been no service of notice, it
would completely defeat the very purpose of the Act. It would
then be very easy for an unscrupulous and dishonest drawer
of a cheque to make himself scarce for sometime after issuing
the cheque so that the requisite statutory notice can never be
served upon him and consequently he can never be
prosecuted. It was further observed that once the payee of the
cheque issues notice to the drawer of the cheque, the cause of
action to file a complaint arises on the expiry of the period
prescribed for payment by the drawer of the cheque. If he
does not file a complaint within one month of the date on
which the cause of action arises under Clause (c) of the
proviso to Section 138 of the Act, his complaint gets barred by
time. Thus, a person who can dodge the postman for about a
month or two, or a person who can get a fake endorsement
made regarding his non availability, can successfully avoid his
prosecution because the payee is bound to issue notice to him
within a period of 30 days from the date of receipt of
information from the bank regarding the return of the cheque
as unpaid. He is, therefore, bound to issue the notice, which
may be returned with an endorsement that the addressee is
not available on the given address. This Court held:
We cannot also lose sight of the fact that
the drawer may by dubious means
manage to get an incorrect endorsement
made on the envelope that the premises
has been found locked or that the
addressee was not available at the time
when postman went for delivery of the
letter. It may be that the address is
correct and even the addressee is
available but a wrong endorsement is
manipulated by the addressee. In such a
case, if the facts are proved, it may
amount to refusal of the notice. If the
complainant is able to prove that the
drawer of the cheque knew about the
notice and deliberately evaded service
and got a false endorsement made only to
defeat the process of law, the Court shall
presume service of notice. This, however,
is a matter of evidence and proof. Thus
even in a case where the notice is
returned with the endorsement that the
premises has always been found locked
or the addressee was not available at the
time of postal delivery, it will be open to
the complainant to prove at the trial by
evidence that the endorsement is not
correct and that the addressee, namely
the drawer of the cheque, with knowledge
of the notice had deliberately avoided to
receive notice. Therefore, it would be pre-
mature at the stage of issuance of
process, to move the High Court for
quashing of the proceeding under Section
482 of the Code of Criminal Procedure.
The question as to whether the service of
notice has been fraudulently refused by
unscrupulous means is a question of fact
to be decided on the basis of evidence. In
such a case the High Court ought not to
exercise its jurisdiction under Section
482 of the Code of Criminal Procedure
10. It is, thus, trite to say that where the payee dispatches
the notice by registered post with correct address of the
drawer of the cheque, the principle incorporated in Section 27
of the G.C. Act would be attracted; the requirement of Clause
(b) of proviso to Section 138 of the Act stands complied with
and cause of action to file a complaint arises on the expiry of
the period prescribed in Clause (c) of the said proviso for
payment by the drawer of the cheque. Nevertheless, it would
be without prejudice to the right of the drawer to show that he
had no knowledge that the notice was brought to his address.
11. However, the Referring Bench was of the view that this
Court in Vinod Shivappas case (supra) did not take note of
Section 114 of Evidence Act in its proper perspective. It felt
that the presumption under Section 114 of the Evidence Act
being a rebuttable presumption, the complaint should contain
necessary averments to raise the presumption of service of
notice; that it was not sufficient for a complainant to state that
a notice was sent by registered post and that the notice was
returned with the endorsement out of station; and that there
should be a further averment that the addressee-drawer had
deliberately avoided receiving the notice or that the addressee
had knowledge of the notice, for raising a presumption under
Section 114 of Evidence Act.
12. Therefore, the moot question requiring consideration is in
regard to the implication of Section 114 of the Indian Evidence
Act, 1872 insofar as the service of notice under the said
proviso is concerned. Section 114 of the Indian Evidence Act,
1872 reads as follows:
Section 114 – Court may presume
existence of certain facts.- The Court
may presume the existence of any fact
which it thinks likely to have happened.
regard being had to the common course
of natural events human conduct and
public and private business, in their
relation to the facts of the particular case.
Illustrations
The Court may presume
(f) That the common course of business
has been followed in particular cases;
13. According to Section 114 of the Act, read with illustration
(f) thereunder, when it appears to the Court that the common
course of business renders it probable that a thing would
happen, the Court may draw presumption that the thing
would have happened, unless there are circumstances in a
particular case to show that the common course of business
was not followed. Thus, Section 114 enables the Court to
presume the existence of any fact which it thinks likely to have
happened, regard being had to the common course of natural
events, human conduct and public and private business in
their relation to the facts of the particular case. Consequently,
the court can presume that the common course of business
has been followed in particular cases. When applied to
communications sent by post, Section 114 enables the Court
to presume that in the common course of natural events, the
communication would have been delivered at the address of
the addressee. But the presumption that is raised under
Section 27 of the G.C. Act is a far stronger presumption.
Further, while Section 114 of Evidence Act refers to a general
presumption, Section 27 refers to a specific presumption. For
the sake of ready reference, Section 27 of G.C. Act is extracted
below:
27. Meaning of service by post. –
Where any Central Act or Regulation
made after the commencement of this Act
authorizes or requires any document to
be served by post, whether the expression
serve or either of the expressions 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.
14. Section 27 gives rise to a presumption that service of
notice has been effected when it is sent to the correct address
by registered post. In view of the said presumption, when
stating that a notice has been sent by registered post to the
address of the drawer, it is unnecessary to further aver in the
complaint that in spite of the return of the notice unserved, it
is deemed to have been served or that the addressee is deemed
to have knowledge of the notice. Unless and until the contrary
is proved by the addressee, service of notice is deemed to have
been effected at the time at which the letter would have been
delivered in the ordinary course of business. This Court has
already held that when a notice is sent by registered post and
is returned with a postal endorsement refused or not
available in the house or house locked or shop closed or
addressee not in station, due service has to be presumed.
[Vide Jagdish Singh Vs. Natthu Singh ; State of M.P. Vs.
Hiralal & Ors. and V.Raja Kumari Vs. P.Subbarama
Naidu & Anr. ] It is, therefore, manifest that in view of the
presumption available under Section 27 of the Act, it is not
necessary to aver in the complaint under Section 138 of the
Act that service of notice was evaded by the accused or that
the accused had a role to play in the return of the notice
unserved.
15. Insofar as the question of disclosure of necessary
particulars with regard to the issue of notice in terms of
proviso (b) of Section 138 of the Act, in order to enable the
Court to draw presumption or inference either under Section
27 of the G.C. Act or Section 114 of the Evidence Act, is
concerned, there is no material difference between the two
provisions. In our opinion, therefore, when the notice is sent
by registered post by correctly addressing the drawer of the
cheque, the mandatory requirement of issue of notice in terms
of Clause (b) of proviso to Section 138 of the Act stands
complied with. It is needless to emphasise that the complaint
must contain basic facts regarding the mode and manner of
the issuance of notice to the drawer of the cheque. It is well
settled that at the time of taking cognizance of the complaint
under Section 138 of the Act, the Court is required to be prima
facie satisfied that a case under the said Section is made out
and the aforenoted mandatory statutory procedural
requirements have been complied with. It is then for the
drawer to rebut the presumption about the service of notice
and show that he had no knowledge that the notice was
brought to his address or that the address mentioned on the
cover was incorrect or that the letter was never tendered or
that the report of the postman was incorrect. In our opinion,
this interpretation of the provision would effectuate the object
and purpose for which proviso to Section 138 was enacted,
namely, to avoid unnecessary hardship to an honest drawer of
a cheque and to provide him an opportunity to make amends.
16. As noticed above, the entire purpose of requiring a notice
is to give an opportunity to the drawer to pay the cheque
amount within 15 days of service of notice and thereby free
himself from the penal consequences of Section 138. In Vinod
Shivappa (supra), this Court observed:
One can also conceive of cases where a
well intentioned drawer may have
inadvertently missed to make necessary
arrangements for reasons beyond his
control, even though he genuinely
intended to honour the cheque drawn by
him. The law treats such lapses induced
by inadvertence or negligence to be
pardonable, provided the drawer after
notice makes amends and pays the
amount within the prescribed period. It is
for this reason that Clause (c) of proviso
to Section 138 provides that the section
shall not apply unless the drawer of the
cheque fails to make the payment within
15 days of the receipt of the said notice.
To repeat, the proviso is meant to protect
honest drawers whose cheques may have
been dishonoured for the fault of others,
or who may have genuinely wanted to
fulfil their promise but on account of
inadvertence or negligence failed to make
necessary arrangements for the payment
of the cheque. The proviso is not meant to
protect unscrupulous drawers who never
intended to honour the cheques issued
by them, it being a part of their modus
operandi to cheat unsuspecting persons.
17. It is also to be borne in mind that the requirement of
giving of notice is a clear departure from the rule of Criminal
Law, where there is no stipulation of giving of a notice before
filing a complaint. Any drawer who claims that he did not
receive the notice sent by post, can, within 15 days of receipt
of summons from the court in respect of the complaint under
Section 138 of the Act, make payment of the cheque amount
and submit to the Court that he had made payment within 15
days of receipt of summons (by receiving a copy of complaint
with the summons) and, therefore, the complaint is liable to be
rejected. A person who does not pay within 15 days of receipt
of the summons from the Court along with the copy of the
complaint under Section 138 of the Act, cannot obviously
contend that there was no proper service of notice as required
under Section 138, by ignoring statutory presumption to the
contrary under Section 27 of the G.C. Act and Section 114 of
the Evidence Act. In our view, any other interpretation of the
proviso would defeat the very object of the legislation. As
observed in Bhaskarans case (supra), if the giving of notice
in the context of Clause (b) of the proviso was the same as the
receipt of notice a trickster cheque drawer would get the
premium to avoid receiving the notice by adopting different
strategies and escape from legal consequences of Section 138
of the Act.
18. In the instant case, the averment made in the complaint
in this regard is: Though the complainant issued lawyers
notice intimating the dishonour of cheque and demanded
payment on 4.8.2001, the same was returned on 10.8.2001
saying that the accused was out of station. True, there was
no averment to the effect that the notice was sent at the
correct address of the drawer of the cheque by registered post
acknowledgement due. But the returned envelope was
annexed to the complaint and it thus, formed a part of the
complaint which showed that the notice was sent by registered
post acknowledgement due to the correct address and was
returned with an endorsement that the addressee was
abroad. We are of the view that on facts in hand the
requirements of Section 138 of the Act had been sufficiently
complied with and the decision of the High Court does not call
for interference.
19. In the final analysis, with the clarification indicated
hereinabove, we reiterate the view expressed by this Court in
K. Bhaskaran and Vinod Shivappas cases (supra).
20. For the reasons aforementioned, we do not find any merit
in this appeal. It is dismissed accordingly but with no order
as to costs in the circumstances of the case.