High Court Kerala High Court

Concord Leasing & Hire Purchase … vs P.Bhargavan on 27 July, 2009

Kerala High Court
Concord Leasing & Hire Purchase … vs P.Bhargavan on 27 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 183 of 2002(A)


1. CONCORD LEASING & HIRE PURCHASE PVT.
                      ...  Petitioner

                        Vs



1. P.BHARGAVAN, S/O. NARENDRAN,
                       ...       Respondent

2. THE STATE OF KERALA,

                For Petitioner  :SRI.JACOB ABRAHAM

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :27/07/2009

 O R D E R
                   S.S. SATHEESACHANDRAN, J.
               - - - - - - - - - - - - - - - - - - - - - - - - -
                          Crl.A.No.183 of 2002
               - - - - - - - - - - - - - - - - - - - - - - - - -
                          Dated: 27th July, 2009

                                JUDGMENT

Complainant is the appellant. The appeal is filed challenging the

order of acquittal rendered in favour of the first respondent(accused)

by the Sessions Judge, Kozhikode reversing the conviction and

sentence imposed against him by the trial magistrate for the offence

punishable under Section 138 of the Negotiable Instruments Act

(hereinafter referred to as ‘the N.I.Act’).

2. Short facts involved in the appeal may be summed up thus:

The complainant is a private company engaged in the business

advancing finances on lease and hire purchase agreements. Towards

the sum collected as loan, executing 10 promissory notes covering a

period from 15.1.994 to 21.7.1994, for various sums, and in

discharge of the debt and liability thereunder, the accused issued

Ext.P1 cheque for a sum of Rs.3,09,149/- promising its encashment

on presentation in due course is the case of the complainant. The

cheque presented was, however, dishonoured due to insufficiency of

funds in the account maintained by the accused. Statutory notice

issued intimating dishonour and demanding the sum covered by the

cheque not being responded with payment the complainant launched

Crl.A.No.183/02 – 2 –

prosecution against the accused for the offence under Section 138 of

the N.I.Act filing a complaint. The accused, on appearance, pleaded

not guilty when the particulars of the offence were made known.

Complainant examined P.W.1 to P.W.4 and got marked Exts.P1 to

P22 to prove its case. The accused questioned under Section 313

Cr.P.C. reiterating his plea of innocence submitted that the

documents produced by the complainant are forged and before

entering into the money transaction with the complainant a signed

cheque in blank form was collected from him, that subsequent loans

were given only on discharge of the previous loan, that demand for

returning the promissory notes which had been collected earlier in

blank form with signature alone were declined on the pretext that

they had been destroyed, and that no receipt was issued by the

complainant on discharge of the earlier loan. In support of his

defence, he produced Exts.D1 to D4. The learned trial magistrate,

after appreciating the materials produced, accepting the case of the

complainant found the accused guilty of the offence, and he was

thereupon convicted and sentenced to pay a fine of Rs.3,25,000/-

with default term of simple imprisonment for three months. In the

appeal preferred by the accused against the conviction and sentence,

after reappreciating the evidence and on hearing the counsel on both

Crl.A.No.183/02 – 3 –

sides, the learned Sessions Judge set aside the conviction and

sentence and acquitted him of the offence. Correctness and legality

of the order of acquittal so rendered by the learned Sessions Judge is

challenged in this appeal by the complainant.

3. I heard the learned counsel on both sides.

4. Learned counsel for the complainant contended that the

lower appellate court misread and misappreciated the evidence and

applied wrong principles of law to enter an order of acquittal in favour

of the accused, reversing the conviction founded against him by the

trial magistrate. The accused had admitted of the execution of the

cheque though he had denied the execution of the promissory notes

when the loan amounts were collected, submits the counsel. The

accused had also admitted, according to the learned counsel, the

receipt of money from the complainant, but setting up a different

version over the transaction. When that be the case, the lower

appellate court was not justified, according to the learned counsel, in

interfering with the conviction imposed against the accused by the

trial magistrate for the solitary reason that the handwritings in Ext.P1

cheque as to the entries made therein differ from the signature

subscribed which was admitted by the accused. The defence

canvassed by the accused built upon the different handwritings seen

Crl.A.No.183/02 – 4 –

in filling up of Ext.P1 cheque is not worthy of any merit in the given

facts of the case, contends the counsel placing reliance on Lillykutty

v. Lawrance (2003(3) KLT 721) wherein it has been held that where

the handwriting of the payee’s name and the amount shown in the

cheque differ from the handwriting of the drawer of the cheque it is

not a ground to hold that it was not validly issued or the cheque was

not duly executed. Learned counsel contended that when receipt of

money and handing over of a signed cheque to the complainant is

admitted by the accused, the burden was on the accused to show

that it was handed over in blank form and there was no due

execution of the instrument. The accused having not let in any

positive evidence in support of that defence, it deserved only to be

discarded as meritless, submits the counsel. Learned counsel,

therefore, urged for setting aside the order of acquittal rendered in

favour of the accused by the learned Sessions Judge and restoring

the conviction passed against the accused by the learned trial

magistrate by allowing this appeal. On the other hand, learned

counsel for the accused supporting the impugned judgment of the

learned Sessions Judge contended there there is no merit in the

appeal and the materials produced in the case have unerringly

established that the complainant had launched prosecution against

Crl.A.No.183/02 – 5 –

the accused forging various instruments even making false entries in

Ext.P1 cheque which had been obtained from the accused in blank

form with the signature alone. The accused had denied the execution

of the cheque and in the given facts of the case without proving due

execution of the instrument which the complainant has miserably

failed, no conviction against the accused is permissible, submits the

counsel. Previous notice issued by the complainant demanding the

sum covered by the promissory notes without referring to Ext.P1

cheque is also highlighted by the learned counsel to contend that the

defence version is more probable and the case of the complainant is

unworthy of acceptance. The appeal filed by the accused impeaching

the correctness of the order of acquittal passed by the lower appellate

court, according to the learned counsel for the accused, lacks merit,

and it is liable to be dismissed.

5. The primary question that emerges for consideration is

whether the lower appellate court was correct in interfering with the

conviction founded against the accused by the trial magistrate taking

a different view from that of the magistrate after reappreciating the

materials tendered in the case. After going through the judgments of

the trial magistrate and also the lower appellate court with reference

to the materials tendered and the submissions made by the learned

Crl.A.No.183/02 – 6 –

counsel on both sides, I find that the reversal of the conviction and

rendering an order of acquittal by the learned Sessions Judge in the

appeal is proper, valid and unimpeachable. The case of the

complainant is that the accused executed 10 promissory notes over a

period of nearly six and half months, for various sums, during which

loans were availed, and later in discharge of the liability thereunder

he issued Ext.P1 cheque for a sum of Rs.3,09,149/-. It is interesting

to note that out of the ten promissory notes, the first nine of them for

the sum ranging from Rs.6000 to Rs.45,000 were advanced over a

period of 15.1.1994 to 11.2.1994. The last two of the above nine

pronotes were on the same date, i.e. 11.2.1994, for sums of

Rs.13,000 and Rs.15,000. The transaction covered by the 10th

promissory note was on 21.7.1994 for a sum of Rs.1,80,000/-. To

prove the loan transactions with the accused the complainant

produced pronotes, eleven in number, Exts.P9 to P19, and examined

its power of attorney, a bill collector of the company. In the complaint

the case of the complainant was that the accused borrowed

Rs.4,91,000/- through ten different promissory notes with different

dates and towards discharge of the liability the accused issued Ext.P1

cheque for a sum of Rs.3,09,149/- promising its encashment on

presentation and agreeing to pay the balance amount due within one

Crl.A.No.183/02 – 7 –

year. There is no whisper in the complaint that any of the amount

covered by the promissory note had been discharged by the accused.

But when evidence was let in one more promissory note (Ext.P12),

over and above the ten promissory notes stated in the complaint, for

a sum of Rs.40,000/- was produced. Ext.P12 promissory note is

dated 24.1.1994. In the complaint giving the particulars of ten

promissory notes with specific sums thereunder the complainant has

alleged that the accused borrowed a sum of Rs.4,91,000/- and

towards partial discharge of that liability, Ext.P1 cheque was issued

for a sum of Rs.3,09,149/-. Particulars of the pronotes with the sum

and date as alleged in the complaint are as hereunder:

1. Pronote for a sum of Rs.30,000/- dated 15.1.1994.

2. Pronote for a sum of Rs.15,000/- dated 18.1.1994.

3. Pronote for a sum of Rs.40,000/- dated 20.1.1994.

4. Pronote for a sum of Rs.30,000/- dated 28.1.1994.

5. Pronote for a sum of Rs.6,000/- dated 31.1.1994.

6. Pronote for a sum of Rs.40,000/- dated 3.2.1994.

7. Pronote for a sum of Rs.45,000/- dated 7.2.1995.

8. Pronote for a sum of Rs.30,000/- dated 11.2.1994.

9. Pronote for a sum of Rs.15,000/- dated 11.2.1994.

10.Pronote for a sum of Rs.1,80,000/- dated 21.7.1994.

Crl.A.No.183/02 – 8 –

The total amount as under the above promissory notes comes to

Rs.4,31,000/-. Obviously, the statement in the complaint with regard

to the pronote for Rs.45,000/- (Sl.No.7) showing the date as

7.2.1995 might be a mistake, for the correct date of 7.2.1994.

6. Pronotes produced, 11 in number, and exhibited as Exts.P9

to P19 to prove the loan transactions of the complainant leading to

issue Ext.P1 cheque disclose of material discrepancy with the

particulars of pronotes and sum stated in the complaint. The

particulars of pronotes exhibited as Exts.P9 to P19 are thus:

1. Ext.P9 pronote for Rs.30,000/- dated 15.1.1994.

2. Ext.P10 pronote for Rs.15,000/- dated 18.1.1994.

3. Ext.P11 pronote for Rs.40,000/- dated 20.1.1994.

4. Ext.P12 pronote for Rs.40,000/- dated 24.1.1994.

5. Ext.P13 pronote for Rs.50,000/- dated 28.1.1994.

6. Ext.P14 pronote for Rs.6,000/- dated 31.1.1994.

7. Ext.P15 pronote for Rs.40,000/- dated 3.2.1994.

8. Ext.P16 pronote for Rs.45,000/- dated 7.2.1994.

9. Ext.P17 pronote for Rs.30,000/- dated 11.2.1994.

10.Ext.P18 pronote for Rs.15,000/- dated 11.2.1994.

11.Ext.P19 pronote for Rs.1,80,000/- dated 21.7.1994.

The total sum as covered under these 11 pronotes (Exts.P9 to P19)

Crl.A.No.183/02 – 9 –

comes to Rs.4,81,000/-. It has to be noted that the pronote covered

by Ext.P12 Rs.40,000/- dated 21.1.1994 is not included among the

pronotes stated in the complaint. Similarly, Ext.P13 pronote dated

28.1.1994 is for a sum of Rs.50,000/- whereas in the complaint

pronote dated 28.1.1994 is for a sum of Rs.30,000/-.

7. The discrepancies as above with regard to the pronotes as

stated in the complaint with reference to the pronotes exhibited,

Exts.P9 to P19, and the total sum calculated thereunder, could not be

treated as inadvertent mistakes in drafting of the complaint and

making reference to the pronotes with respective sums, is borne out

by Ext.P20 agreement purported to have been executed by the

accused acknowledging his liability for a sum of Rs.3,09,149/-, the

sum shown in Ext.P1 cheque. Ext.P20 agreement is dated 14.5.1994.

No reference to Ext.P20 agreement, leave alone the circumstances

under which it was executed, is stated in the complaint. Complainant

has examined one of the witnesses in Ext.P20 agreement, P.W.3 to

prove its execution by the accused. The evidence of that witness in

no way improves the case of the complainant when the circumstances

surrounding Ext.P20 agreement are examined. Before going into that

question, particulars stated in Ext.P20 agreement with reference to

the account numbers and the sum covered by the loan transactions

Crl.A.No.183/02 – 10 –

with the accused have to be looked into, which read thus:

A/c No.          Issued on        Amount Balance on 14.5.1994

1200/94          15.1.1994        30,000.00         28,149.00

1202/94          18.1.1994        15,000.00         15,000.00

1204/94          20.1.1994        40,000.00         40,000.00

1206/94          24.1.1994        40,000.00         40,000.00

1208/94          28.1.1994        50,000.00         50,000.00

1210/94          31.1.1994          6,000.00        6,000.00

1212/94          03.2.1994        40,000.00         40,000.00

1215/94          07.2.1994        45,000.00         45,000.00

1216/94          11.2.1994        30,000.00         30,000.00

1218/94          11.2.1994        15,000.00         15,000.00

                                                    -----------------

                                                    3,09,149.00

                                                    ==========

The total sum shown in the agreement as due from the accused on

the date of agreement is Rs.3,09,149/-.

8. Whereas in the complaint, it is alleged that the transaction

covered by Ext.P19 pronote for Rs.1,80,000/- dated 21.7.1994 also

formed part of the liability covered by Ext.P1 cheque in evidence

through P.W.!, the power of attorney holder, the complainant

Crl.A.No.183/02 – 11 –

projected a case that transaction was different and did not form part

of the sum covered by Ext.P1 cheque which was issued towards

partial discharge of the liability in respect of the previous

transactions alone. In other words, the case developed by the

complainant in evidence is based on Ext.P20 agreement and Exts.P9

to P18 pronotes excluding Ext.P19 pronote advancing a case that

after adjustment of the payment made by the accused under Ext.D4

receipt in Ext.P9 promissory note, for the balance sum outstanding

under the transaction covered by Exts.P9 to P18 pronotes Ext.P1

cheque for a sum of Rs.3,09,149/- was issued by the accused. In this

context, the date of execution of Ext.P20 agreement which stand

disputed by the defence advanced by the accused that signed cheque

in blank form and pronotes and stamped papers, all in blank form,

had been collected by the complainant-company, assumes much

significance. Ext.P20 agreement is dated 14.5.1994. Long before

filing the complaint, the complainant had issued an advocate notice

dated 23.11.1994 to the accused in respect of which no reference is

made in the complaint. That notice is produced by the accused and

exhibited as Ext.D1. In Ext.D1 notice, the complainant has set forth a

claim of Rs.4,89,149/- from the accused towards the liability arising

under the loan transactions making reference to the various pronotes

Crl.A.No.183/02 – 12 –

and also an agreement purported to have been executed by him

acknowledging his liability. To that notice the accused gave a reply

through an advocate disputing the agreement alleged acknowledging

liability and the execution of the pronote for Rs.1.80,000/- on

21.7.1994, while admitting that he had some money transactions

with the complainant. Ext.P21 is that reply notice given by the

accused. After receiving Ext.P21 reply, the complainant has filed the

present complaint long thereafter, on the basis of Ext.P1 cheque

without making any reference to the previous notice issued and the

reply from the accused disputing the liability. After sending a reply

covered by Ext.P21 disputing the liability specifically, denying the

execution of Ext.P20 agreement and also Ext.P19 pronote for a sum

of Rs.1,80,000/-, if the case of the complainant were to be believed,

the accused gave Ext.P1 cheque towards discharge of the liability for

the pronotes covered by Exts.P9 to P18, nearly four months after

sending Ext.P21 reply notice. Whether it is so, of course arise for

consideration if only the complainant has presented such a case with

specific particulars thereof in the complaint. That was not done. Still

examining such a possibility, the reply notice sent by the accused

when intimation of dishonour of Ext.P1 cheque was issued is crucial

and of vital importance. Complainant has not produced and exhibited

Crl.A.No.183/02 – 13 –

copy of the notice sent to the accused on dishonour of Ext.P1 cheque.

The reply notice sent by the accused through his advocate is

produced and exhibited as Ext.P7 in evidence. He has specifically

contended that a cheque in blank form was issued as demanded by

the complainant on 19.2.1994 and forging false entries in that

instrument, the notice had been issued by the complainant. He has

also referred to the previous reply notice sent by him in response to

the earlier notice given by the complainant. The reply notice further

show that he had filed caveat petitions before the civil court

anticipating institution of suits by the complainant to get advance

notice from the court before passing of any interim orders in such

proceedings. The issuance of advocate notice earlier and reply

received thereof from the accused, with the surrounding

circumstances, disclose that the defence canvassed by the accused

that the cheque was collected with his signature in blank form is more

probable and it, further, discredits the version presented by the

complainant in his evidence of which particulars are not furnished in

its complaint.

9. The facts and circumstances involved in the case as referred

to above, would indicate that an adjudication by a civil court

regarding the liability of the accused in respect of the transaction

Crl.A.No.183/02 – 14 –

which he had with the complainant by instituting a proper suit before

the appropriate court was necessary and unavoidable, and a

complaint under Section 138 of the N.I.Act on Ext.P1 cheque alleged

to have been executed by the accused, which was flatly denied by

him, was not advisable nor proper. The sum covered by one among

the promissory notes is not covered by Ext.P1 cheque is the version

of P.W.1, the power of attorney of the complainant, and which is that

promissory note has not been stated or explained in evidence.

Complainant has a further case that in addition to the promissory

notes, the accused had also executed an agreement dated 14.5.1994

acknowledging its liability under Exts.P9 to P18 promissory notes for

a sum of Rs.3,09,149/-, the amount covered by the cheque. The

accused had paid a sum of Rs.1851/- as covered by Ext.D4 receipt

and that was given credit to in the amount due and for the balance

sum of Rs.3,09,149/- Ext.P1 cheque was issued, is the conclusion

formed by the learned trial magistrate. Strangely enough, no such

case was alleged in the complaint nor deposed in evidence by P.W.1,

the power of attorney holder of the complainant. On the contrary,

when P.W.1 was examined, it has come out, the complainant had

issued an advocate notice dated 23.11.1994 claiming an amount of

Rs.4,89,149/-. The evidence of P.W.1 would show that the

Crl.A.No.183/02 – 15 –

complainant is a private limited company which is advancing finance

for vehicles on furnishing security. The most interesting aspect is that

though a series of promissory notes had been produced, Exts.P9 to

P19 covering a period of over six months, if the case of the

complainant were to be believed when Ext.P1 cheque was issued

towards discharge of the liability under ten promissory notes out of

the eleven pronotes, after giving credit to the amount under Ext.D4

receipt in Ext.P9 pronote, not even a single pai was claimed by the

company towards interest on the finance advanced. This has to be

viewed in the backdrop that the promissory notes Exts.P9 to P19

pronotes specifically state that the sum due is realisible with 24%

interest per annum. A company advancing finances for purchase of

vehicles after getting pronotes for the sum advanced with the liability

to pay interest as stated above, was satisfied with the principal sum

alone under the notes by collecting a cheque for such sum alone

seems to be the case of the complainant if its case is to be accepted,

which can be taken only with a pinch of salt.

10. The above circumstances viewed with another vitiating

factor discrediting the complainant’s case as a whole, as noticed by

the learned Sessions Judge, related to the writings on Ext.P1 cheque.

The learned Sessions Judge has taken note that the admission of

Crl.A.No.183/02 – 16 –

P.W.1, the power of attorney holder, that the entries in the cheque

are made in three different writings. It was further noticed that the

handwritings in the entries varied. P.W.1 would state that the

manager of the company wrote the entires in Ext.P1 cheque, but it

was signed by the accused in the presence of the Managing Director

by the accused. Neither the manager nor the managing director was

examined in the case to prove the due execution of Ext.P1 cheque by

the accused despite his specific contention that blank signed cheque

and blank stamped promissory notes had been obtained by him for

providing finance and, later, when repayments were made, the

pronotes were not returned on the pretext that they were destroyed.

The learned Sessions Judge, after appreciating the materials

produced, concluded that due execution of Ext.P1 cheque by the

accused has not been proved by the complainant and therefore the

conviction imposed against him by the trial magistrate was liable to

be reversed. Accordingly, setting aside his conviction, the learned

Sessions Judge acquitted the accused of the offence. I do not find any

impropriety in the conclusion drawn and the findings so arrived by the

learned Sessions Judge in the given facts of the case.

11. There is no merit in the submission of the learned counsel

for the complainant that the burden was on the accused as he had

Crl.A.No.183/02 – 17 –

admitted of handing over a signed cheque and receiving of finance

from the company. Ext.P1 cheque was duly executed by the accused

has to be established by the complainant giving cogent and reliable

evidence in the light of the defence canvassed that it was given in

blank form with signature alone, and more particularly, on the

materials presented by the complainant company prima facie

indicating that the transactions relating the issue of the cheque was

towards the principal sum covered by the promissory notes alone is

unbelievable without convincing proof. The decision relied by the

learned counsel for the appellant, namely, Lillykutty v. Lawrance

(2003(3) KLT 721) has no application to the facts of the present case

where the case of the complainant is found seen discredited not only

by the difference in the writings on the instrument, but due to various

other vitiating circumstances referred to earlier. The apex court in

Narayana Menon v. State of Kerala [2006(3) KLT 404(SC)] has

held that to rebut the presumption covered by the N.I.Act, what is

needed is to raise a probable defence. For the said purpose, it is

stated the accused need not adduce any evidence, but could show

that his defence is probable on the materials tendered by the

complainant itself. Whether the accused has discharged that burden,

it has been stated by the apex court, would be a question of fact

Crl.A.No.183/02 – 18 –

depending upon the facts and circumstances involved in the case. In

the present case not only that the due execution of Ext.P1 cheque by

the accused was not established by the complainant but on the

materials produced by the complainant itself it is shown that the

defence canvassed by the accused that blank signed cheque and

blank promissory notes had been collected by the complainant

company at the time of providing finance is probable. In such

circumstances, the order of acquittal passed by the learned Sessions

Judge reversing the conviction rendered against him by the trial

magistrate is unimpeachable.

The appeal is devoid of any merit and it is dismissed.

srd                          S.S. SATHEESACHANDRAN, JUDGE