Delhi High Court High Court

Continental Carriers Pvt. Ltd. vs Mittu International Inc. on 19 April, 1994

Delhi High Court
Continental Carriers Pvt. Ltd. vs Mittu International Inc. on 19 April, 1994
Equivalent citations: 54 (1994) DLT 395
Author: V Bansal
Bench: V Bansal


JUDGMENT

V.B. Bansal, J.

(1) M/S.CONTINENTAL Carriers Pvt.Ltd. have filed this revision petition against the order dated 6.8.92 of Shri Jps Malik, Metropolitan Magistrate, New Delhi, vide which the complaint filed by the petitioner/complainant against respondents 1 to3 under Section 138 of the Negotiable Instruments Act (hereinafter referred to us the ‘Act’) was dismissed.

(2) Briefly stated, the facts leading to the filing of this petition are that the petitioner filed a complaint against the respondents 1 to 3 alleging that in Februrary1991 in pursuance of a request by the aforesaid respondents their export consignment of ready made garments for sending to Birmingham, London was got cleared from the Customs Department and for doing that job a bill for Rs. 58,691 .00 was raised against respondent No. 1, of which respondents 2and 3 are partners. It was also claimed that a Cheque dated 17.7.1991 for Rs. 58.216.00drawn on Indian Bank,Overseas Branch, New Delhi, for payment to the petitioner/complainant was issued from the account of Oberoi Child Wear of which respondent No. 2 was the proprietor and that the cheque, on being presented, was dishonoured with there marks ‘not arranged for’.

(3) It was further pleaded that on a request made by the petitioner the respondents gave instructions to the petitioner to represent the cheque in the first week of September 1991 with an assurance that it would be negotiated, but when presented again was dishonoured on 12.9.1991. Further averments made in the plaint were that a statutory notice dated 21.9.1991 was got issued to the respondents which they acknowledged but failed to make the payment and, thus, thecomplaint.

(4) This complaint was dismissed by the learned Metropolitan Magistrate vide the impugned order holding that no notice was given to the respondents within 15days of the dishonour of the cheque when presented first and there was no provision for presenting the cheque for a second time.

(5) I have heard Shri G.R. Chhabria, learned Counsel for the petitioner; Shri Harish Malhotra, learned Counsel for respondent No. 3; and Ms. Seema Gulati,learned Counsel for respondent No. 4.

(6) Learned Counsel for the petitioner has submitted that there is no restriction under Section 138 of the Act as to the number of times a cheque can be presented and the cheque having been presented by the petitioner within the validity period and 15 days notice having been served upon the respondents 1 to 3, the learned Metropolitan Magistrate has gravely erred in dismissing the complaint on thisground. A prayer has, thus, been made for accepting the revision and remanding the same to the Trial Court for proceeding further in accordance with law.

(7) A bare reading of Clause (a) of proviso to Section 138 of the Act clearly indicates that there is no restriction as to how many number of times a cheque can be presented to the Bank. The cheque can be presented any number of times within the period of its validity and the only requirement for filing a complaint under Section 138 of the Act is that a notice has to be given about the cheque having been dishonoured within 15 days of such dishonour.

(8) The learned Metropolitan Magistrate, in support of his view, has placed reliance upon the judgment of the Kerala High Court. However, we have a clear judgment of this Court in case Madan Mohan v. K.K.Menon (1993 R.L.R. 119) and Stallion Shox (P) Ltd. Co. & Ors. v. Auto Tensions (P) Ltd. .The same has been the view of Andhra Pradesh High Court in Richard Samson Sherrat v. Sudhir Kamar Sanghi & Another (1992 (2) Crimes 150). Keeping in view all these facts, the order of the learned Metropolitan Magistrate cannot be sustained.

(9) Learned Counsel for respondent No. 3 has submitted that, in fact, no primafacie case is made out against the respondent No. 3 even from the averments madein the complaint. The matter has, in fact, to be decided by the learned Metropolitan Magistrate and there is no occasion for me to express any opinion on merits,Learned Trial Court has to proceed further in accordance with law.In view of the aforesaid discussion the revision petition is allowed and the impugned order is set aside. Learned Metropolitan Magistrate would proceed further with the complaint in accordance with law. Complainant to appear before the learned Metropolitan Magistrate on 19.5.1994.