High Court Patna High Court

Chankya Picture Palace And Ors. vs State Of Bihar And Anr. on 15 April, 2004

Patna High Court
Chankya Picture Palace And Ors. vs State Of Bihar And Anr. on 15 April, 2004
Equivalent citations: IV (2004) BC 78
Author: M Mishra
Bench: M Mishra


ORDER

Mridula Mishra, J.

1. M/s. Chankya Picture Palace, Exhibition Road, Patna, Om Narayan Sharma, Managing Partner of M/s. Chankya Picture Palace and Surendra Kumar, Manager of M/s. Chankya Picture Palace are the petitioners in this application.

2. Petitioners have filed this application for quashing the entire proceeding of Complaint Case No. 204(C) of 2003 including the order dated 30.1.2003 by which cognizance has been taken under Section 420 of the Indian Penal Code and Section 138 of the Negotiable Instruments Act.

3. Facts giving rise to the present application are that the opposite party No. 2. the Bihar State Electricity Board, (hereinafter referred to as the “Board”) through its Assistant Electrical Engineer (Revenue) filed Complaint Case No. 204(C) of 2003 against the petitioners. Allegations in the complaint petition was that the Board gave H.T. connection to M/s. Chankya Picture Palace in the year 1982 on the assurance that the Chankya Picture Palace will pay the charges as per the various tariff notifications and the agreement for future energy supply. The complainant supplied the electricity energy under the H.T. tariff since August, 1982 to November, 1996, but the accused persons intentionally and knowingly neglected to pay the energy charges and other charges legally payable. Apart from the other dues a sum of Rs. 14,96,905.96 paise besides interest became due for the period upto November, 1996. The said amount was demanded from the accused persons, but the same was not paid resulting into disconnection for electricity line and forcing the Board to file the certificate case against the accused petitioners. During the pendency of the certificate case Surendra Kumar who is petitioner No. 3 in this application filed a writ application bearing C.W.T.C. No. 5512 of 2002 in the High Court, in the writ application he admitted the entire certificate amount to be payable. The said writ application was disposed of by order dated 23.5.2002 wherein it was observed as follows:

“Having considered the submission made by the learned Counsel for the parties this much is obvious that a certificate case was initiated against the petitioner for nonpayment of electric dues. The Certificate Officer passed order Annexure 4. In the writ petition the order, Annexure 4, has not been challenged. Learned Counsel for the respondents, no doubt, says that order, Annexure 4. is bad in law and the Board has filed review application before the Certificate Officer. Since the petitioner admits to pay the entire certificate amount, I do not find any reason to allow the parties to proceed, with the litigation. Therefore, petitioner is permitted to deposit Rs. 4 lac by 30th May, 2002. In case deposit is made the respondent-Board shall restore electric connection to the premises of M/s. Chankya Picture Palace within a period of one week thereafter. The petitioner shall pay the rest of the amount in six equal monthly instalments which will start from June, 2002. He will deposit the first instalment by 30th June, 2002 and shall go on depositing the same month to month. The deposit will be made by post dated cheque. In case the petitioner fails to deposit the instalment as indicated above, the Board shall have liberty to disconnect the electric line of the premises. It is, however, made clear that the petitioner shall go on paying the current bill of the electricity consumed. The petitioner is at liberty to approach the respondent-Board for correction of the bill but that will in any way affect the order of this Court in respect of deposit of the amount.”

After the orders passed in C.W.J.C. 5512 of 2002 a sum of Rs. 4 lacs was deposited as per the direction of this Court, whereafter inspection was held by the Board of the premises of the Cinema Hall and a lot of discrepancies were found which could have resulted into serious consequences if the electricity line was given without removal of the same. The Board intimated to the petitioners vide letter dated 5.6.2002 to complete the work and report about the same so that the power supply could be restored immediately. Even after reminder, the certificate of the Electric Inspector, Bihar, Patna was not produced by M/s. Chankya Picture Palace as such the electric connection could not be restored. A post-dated cheque bearing No. 095280 for Rs. 182817.70 paise, which was handed over, to the “Board” presented before the Bank but the same was returned by the Banker of petitioners without encashment with a remarks “Insufficient fund” and subsequently five cheques bearing No. 095281 dated 30.7.2002, No. 095282 dated 30.8.2003, No. 095283 dated 30.9.2002, No. 095284 dated 30.11.2002 and No. 095285 dated 30.11.2002 were deposited on 5.12.2002, but all were returned with remarks “Insufficient fund”. A legal notice was sent to the petitioners, but the amount was not paid and thereafter a complaint petition was filed by the Board for the alleged offence under Section 420 of the Indian Penal Code and Section 138 of the Negotiable Instruments Act.

5. Counsel appearing for the petitioner submits that no prima facie case is made out against the petitioners either under Section 420 of the Indian Penal Code and Section 138 of the Negotiable Instruments Act. Post dated cheques were handed over the Board in compliance of the order dated 23.5.2002, passed by the High Court in C.W.J.C. No. 5512 of 2002. The condition precedent of honouring the cheques was restoration of electric connection to the premises of M/s. Chankya Picture Palace within a period of one week after deposit of Rs. 4 lacs. Since the electric connection has not been restored, therefore, they instructed their Bankers not to honour the post-dated cheques issued by them in favour of the Board. The fact is that the Board is liable for contempt of this Hon’ble Court’s order and they cannot be held liable for commission of any offence. Since the Board has intentionally violated the order of the High Court as such payment of the amount which were agreed by the petitioners for payment in C.W.J.C. No. 5512 of 2002 was not at all necessary even if the cheques were not honoured by the Bank no offence under Section 138 of the Negotiable Instrument Act is made out as it was not dishonoured for insufficiency of fund rather it was not honoured as this was direction to the Banker that the cheques if presented should not be honoured.

6. A counter affidavit has been filed by opposite party No. 2, the Bihar State Electricity Board. Annexure A, B and C has been annexed with the counter affidavit in order to show that the electric connection was not restored even after Rs. 4 lacs was deposited because under Rule 63 of the Bihar Electricity Rules, it is mandatory that if any electric connection has been disconnected for more than a year then unless a certificate is issued by the Electric Inspector regarding the fitness for restoration of electricity connection, there cannot be any restoration of the electric connection. This requirement is laid down in the Electricity Act and Rules for the purpose of safety of the consumer itself and its violation have a fatal result. It has also been submitted by the Counsel appearing for the Board that the certificate amount being an admitted amount, the complainant was liable to realise the same from the petitioners. The cheques were not returned because there was instruction of the petitioners for non-payment of the same rather the cheques have bounced on account of insufficient fund in the account of the petitioners. The Counsel appearing for the Board has placed reliance on a recent decision of the Supreme Court in the case of Goa Plast (P) Ltd. v. Chico Ursula D’Souza, I (2004) BC 246 (SC)=VII (2003) SLT 247=2004( 1) PLJR 248, in which it has been held by the Apex Court that 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.

7. Counsel for the petitioner has also stated that the petitioner Nos. 2 and 3 have nothing to do with the issuance of cheques and as the cheques were not issued by them, they cannot be held to be liable if the cheque bounced for insufficiency of fund.

8. The Counsel appearing for the Board in his counter affidavit has controverted this statement of the Counsel for the petitioners stating that so far as the petitioner No. 3 is concerned he had filed C.W.J.C. No. 5512 of 2002 and given undertaking before this Court to clear the entire amount of certificate dues. The complicity of petitioner No. 3 in the entire matter cannot be ruled out. Petitioner Nos. 2 and 4 both are liable under Section 139 of the Negotiable Instruments Act in the present case as such a prima facie case under Section 138 of the Negotiable Instruments Act is made out against all the petitioners.

9. After going through the application, the counter affidavit and reply to the counter affidavit as well as the submissions made by the Counsel for the petitioners and the opposite parties, I am of the view that the object behind Sections 138 and 139 of the Negotiable Instruments Act is that the cheque issued for payment of admitted liability the drawer must honour his liability. In case of admitted dues even if instruction is issued by the drawer to the Banker that the cheques should not be honoured, the ingredient for making out a prima facie offence under Section 138 of the Negotiable Instruments Act is present and it cannot be said that the prima facie case under this section is not made out. Regarding Section 420 of the Indian Penal Code, it has been stated by the Counsel for the Board that the petitioners have cheated the Board by keeping insufficient fund in their account and issuing post-dated cheques in favour of the Board as such a prima facie case under Section 420 of the Indian Penal Code is also made out.

10. Counsel for the petitioner has produced certificate of the Electric Inspector, Bihar, Patna dated 21.10.2002. From this certificate it is apparent that at the relevant time i.e. in the month of June, 2002. the petitioners were not able to produce this certificate before the Board for restoration of electric connection in the premises. This certificate also goes to show that there was no laches on the part of the Board, if the electric connection was not restored to M/s. Chankya Picture Palace.

11. In the facts and circumstances of the case the petitioners have not been able to make out a case in their favour for quashing of the impugned order. The application is dismissed.