High Court Kerala High Court

G.Gopan vs Tonny Varghese on 12 November, 2007

Kerala High Court
G.Gopan vs Tonny Varghese on 12 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL A No. 668 of 2000(A)



1. G.GOPAN
                      ...  Petitioner

                        Vs

1. TONNY VARGHESE
                       ...       Respondent

                For Petitioner  :SRI.B.RAMACHANDRAN

                For Respondent  :SRI.GEORGE ABRAHAM

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :12/11/2007

 O R D E R
                     V.K.MOHANAN, J.                    (C.R)
           ---------------------------------------------
                  Crl..A.No. 668 of 2000
           ---------------------------------------------
       Dated this the 12th day of November, 2007

                      J U D G M E N T

The appellant herein is the complainant in

C.C.No.297 of 1996 on the files of the Judicial First Class

Magistrate Court-II, Aluva which is a case instituted upon

a private complaint for an offence under Section 138 of

the Negotiable Instruments Act (hereinafter referred to for

short as ‘the N.I.Act’ only). As per the judgment dated

19.9.1998 in C.C.No.297 of 1996 of the trial court, the

accused was found guilty under Section 138 of the N.I.Act

and he was sentenced to undergo simple imprisonment for

six months. Challenging the above conviction and

sentence, the accused preferred an appeal as Crl.Appeal

No.5 of 1999 (originally it was numbered as

Crl.A.No.387/98 of the Sessions Court, Ernakulam). As

per the judgment dated 1.6.2000 in Crl.Appeal No.5 of

1999, the Additional Sessions Judge, North Paravur

allowed the appeal setting aside the conviction and

sentence of the trial court. Challenging the above order of

Crl.A.No.668 of 2000

:-2-:

the lower Appellate Court, the complainant initially filed

Crl.M.C.No.4122 of 2000 for leave of this Court which

was granted on 11.8.2000 and thus, this appeal is

preferred against the judgment of the lower Appellate

Court.

2. The case of the appellant/complainant is that

the accused borrowed a sum of Rs.2 lakhs from the

complainant promising to repay the same amount on

demand for which Ext.P1 cheque dated 10.11.1995 was

issued. The cheque was drawn from the account

maintained by the accused in the Angamaly Branch of

Federal Bank Limited. On presentation of the cheque

for encashment, the same was returned on 12.12.1995

for the reason ‘funds insufficient’. Consequently, the

complainant had caused to send a lawyer notice on

22.12.1995 which was received by the accused. Then

the accused sent a reply denying the transaction and

according to the complainant, it was only false allegation

and contention. Thus, according to the complainant,

though a statutory notice was issued, no payment was

Crl.A.No.668 of 2000

:-3-:

effected within the statutory period and hence the

accused has committed the offence punishable under

Section 138 of the N.I.Act. Therefore, he approached

the trial court by filing complaint under Section 138 of

the N.I.Act.

3. During trial, Pws.1 to 3 were examined as

prosecution witnesses and Exts.P1 to P7 were marked as

documentary evidence on the side of the complainant.

On the side of defence, Dws.1 and 2 were examined and

Exts. D1 and D2 were marked as documentary evidence.

After appreciation of the evidence and materials on

records, the trial court was of the opinion that Ext.P1

cheque was issued in discharge of the debt, but the

same was returned for want of sufficient fund and the

complainant had complied with all legal formalities and

therefore, it was found that the accused is guilty of the

offence under Section 138 of the N.I.Act.

4. On appeal, at the instance of the accused, the

lower Appellate Court had found that the complainant

had miserably failed to prove the passing of

Crl.A.No.668 of 2000

:-4-:

consideration and merely because of the admission of

signature in the cheque, it could not be said that the

execution of cheque was proved. Relying upon certain

decisions, the lower Appellate Court had held that

though the accused had admitted his signature in the

cheque, in all other respect it was a blank cheque, and

what was admitted was the signature alone and thus,

that would amount to denial of execution of cheque. In

support of the above conclusion, the lower Appellate

Court had relied upon certain materials which are

available on record. On analysis and application of

Section 118(a) of the N.I.Act, in the facts and

circumstances of the case, the lower Appellate Court

had come to a conclusion that the appellant/complanant

had failed to discharge the initial burden regarding the

execution of the cheque and therefore, the presumption

under Section 118(a) of the N.I.Act was not available to

him. Further, on an appreciation of the evidence and on

the basis of materials on record, the lower Appellate

Court had held that since the very execution of the

Crl.A.No.668 of 2000

:-5-:

cheque was denied by the accused, the complainant

could not seek the aid of presumption available under

Section 139 of the N.I.Act. It was also found by the

court below that the complainant/appellant would not

come within the meaning of ‘holder’ of promissory note,

bill of exchange or cheque as two conditions mentioned

in Section 8 of the N.I.Act had not been satisfied

conjunctively. The lower Appellate Court had

specifically found that there was no evidence that the

said cheque was issued for payment of any amount to

the complainant in discharge of any debt or liability.

Therefore, it was found that Ext.P1 cannot be termed as

a cheque of the nature referred to under Section 138 of

the N.I.Act. Hence, according to the court below, the

complainant is not entitled to the presumption available

under Section 139 of the N.I.Act. The lower Appellate

Court had also found that the dishonour of Ext.P1

cheque for want of sufficient funds in the account on

which it was drawn, issuance of notice demanding

payment of Ext.P1 cheque, non-payment of the amount

Crl.A.No.668 of 2000

:-6-:

even after receipt of notice by the accused etc. did not

assume any importance in the light of the earlier

findings of the court. Thus, the lower Appellate Court

had specifically found that the complainant had failed to

make out a case punishable under Section 138 of the

N.I. Act and accordingly, the conviction and sentence

imposed against the accused had been set aside.

Aggrieved by the above findings, appellant/complainant

has filed this appeal.

5. I have heard the learned counsel for the

appellant, the learned counsel for the first respondent as

also the learned Public Prosecutor.

6. Learned counsel appearing for the appellant

strenuously submits that the lower Appellate Court

erred in acquitting the accused on the basis of the

decisions which were referred to in the judgment since

those judgments were pertaining to the period before

the amendment brought to the N.I.Act. According to

counsel, Chapter XVII is newly introduced, incorporating

penal provision and therefore, all the decisions referred

Crl.A.No.668 of 2000

:-7-:

to by the lower court are not useful as those decisions

were prior to the newly introduced chapter mentioned

above. Going by the memorandum of Appeal also, it

appears that the main ground is ground No.(B) which

says that the lower Appellate Court went wrong in

finding that Ext.P1 cheque is not properly executed and

it is further stated that the court came to such

conclusion relying on decision prior to the amendment

of N.I.Act incorporating penal provisions to punish for

issuing cheque without keeping the sufficient funds. All

other grounds in the memorandum of appeal are

general. The appellant’s counsel further submits that

the statutory presumption under Section 118(a) and 139

are in favour of the complainant/appellant and those

presumptions were not rebutted by the accused by

cogent evidence. Hence, it is argued that on the failure

of the accused to rebut the presumption, as rightly done

by the trial court, the lower Appellate Court ought to

have confirmed the conviction and the sentence instead

of acquitting him. In support of the above contentions,

Crl.A.No.668 of 2000

:-8-:

the counsel for the appellant placed reliance on various

decisions.

7. After an elaborate consideration of the entire

materials available on record, the Sessions Court had

held that the benefits of presumption available under

Section 118(a) and 139 were not available to the

complainant, simply for the reason that Ext.P1 cheque

contained the signature of the accused, especially when

the complainant failed to establish the execution of the

cheque and also the passing of consideration. The lower

Appellate Court also held that the complainant could not

be termed as a holder. Thus the lower Appellate Court

came to a conclusion that no offence under Section 138

of the N.I.Act is established against the accused and

therefore, the order of conviction and sentence passed

by the trial court were set aside and the accused was

accordingly acquitted.

8. It is the above order of acquittal challenged

in this appeal and it is argued that the above order of

acquittal shall be set aside and the order of conviction

Crl.A.No.668 of 2000

:-9-:

and sentence passed by the trial court shall be

confirmed.

9. Before going into the above legal question, it

would be beneficial to examine the facts involved in the

case so as to appreciate the legal question in its correct

perspective.

10. The only case put forwarded by the

complainant in his complaint is that the accused had

borrowed a sum of Rs.2 lakhs from the complainant for

his business purpose with a promise that the amount

would be repaid on demand by the complainant and

thus, the cheque in question was issued, which was

dishonoured when presented for encashment for the

reason that ‘funds insufficient’. Thus according to the

complainant, statutory notice was sent, which was also

not honoured and no amount was paid within the

stipulated time and therefore, he approached the trial

court by filing the complaint. During his chief

examination, nothing more was stated and he had

strictly deposed only in accordance with the versions

Crl.A.No.668 of 2000

:-10-:

contained in the complaint. During the cross-

examination, he had made certain improvements and

stated that he had acquaintance with the accused for 4

to 5 years through one Viswan at Angamaly and they

were in good relations. On further cross-examination,

he had deposed that the accused had started a company

viz., New India Credit Capitals Investment Private

Limited. On a pointed question as to whether the

complainant was the Director of the company, he

answered positively. The company was started as

Manchiyam company. To several questions regarding

the company, the complainant had answered that the

company is not working at present and it is in a

standstill. They have decided to give back the share to

the share holders. To the specific question as to

whether the company has sufficient asset for repaying

the share value to the share holders, the answer was

‘not known’. To another question as to whether a motor

bike was pledged for Rs.5000/- for the company purpose,

he stated, he did not know.

Crl.A.No.668 of 2000

:-11-:

11. The specific case put forwarded by the

accused is that he was the Managing Director of the

above company and the complainant was one of the

Directors. In order to meet the monetary need of the

company, they have decided to pledge a motor bike in a

financial institution at Perumbavoor for Rs.5000/- and

towards the security for the said transaction, the

accused had entrusted a blank cheque i.e., Ext.P1 with

the complainant, which is referred to in the above

complaint. From the above facts, it is crystal clear that

both the complainant as well as accused are not

strangers or they are not belonging to rival business

groups, but they were having much acquaintance with

each other and they were together in a company of

which the complainant is one of the Directors and the

accused was the Managing Director of the same

company. The entire transaction alleged in the

complaint has to be examined in the above factual back

ground. It is pertinent to note that the complainant did

not mention any of those facts in the complaint and even

Crl.A.No.668 of 2000

:-12-:

during his chief examination. The case of the

complainant is that Ext.P1 cheque, bearing the signature

of the accused, was dishonoured when it was presented

for encashment and no amount was paid within the

statutory period though a formal demand was made and

therefore, the accused has committed the offence under

Section 138 of the N.I.Act.

12. It is true that when the cheque in question

contained the signature of the account holder, it is for

the accused to explain the same, but merely because

Ext.P1 cheque contained the signature of the account

holder or the accused, it cannot be said that the same

was executed by him. In this case, it is relevant to note

that the accused has specifically denied the execution of

the cheque and the case advanced by him is that Ext.P1

cheque was entrusted with the complainant and the

cheque contained nothing more than his signature. So,

on the basis of the above admission, counsel for the

appellant/complainant submits that the complainant is

entitled to get the benefit of presumption envisaged by

Crl.A.No.668 of 2000

:-13-:

Sections 118(a) and 139 of the N.I.Act. On the other

hand, counsel for the respondent/accused submitted that

the presumption regarding consideration can be drawn

under Section 118(a) only when the execution is proved

and therefore, it is clear that passing of consideration

and the existence of debt are not proved by the

complainant. No doubt, it is the duty of the complainant

to establish all that ingredients of Section 138 of the

N.I.Act in order to canvass a conviction against the

accused. Section 138 contained in Chapter XVII of the

N.I.Act reads thus:-

“138. Dishonour of cheque for
insufficiency, etc., of funds in the
account.- Where any cheque drawn by a
person on an account maintained by him
with a banker for payment of any amount
of money to another person from out of
that account for the discharge, in whole
or in part, of any debt or other liability, is
returned by the bank unpaid, either
because of the amount of money standing
to the credit of that account 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, such person shall be

Crl.A.No.668 of 2000

:-14-:

deemed to have committed an offence
and shall, without prejudice to any other
provisions of this Act, be punished with
imprisonment for [a term which may be
extended to two years], or with fine
which may extend to twice the amount of
the cheque, or with both:

Provided that nothing contained in
this section shall apply unless–

(a) the cheque has been presented
to the bank within a period of six
months from the date on which it is
drawn or within the period of its
validity, whichever is earlier;

(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,
[within thirty days] 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.”

Explanation.–For the purposes of this
section, “debt or other liability” means

Crl.A.No.668 of 2000

:-15-:

a legally enforceable debt or other
liability.]

Going by Section 138 of the N.I.Act, it can be seen that

‘a drawing of cheque’ by a person on an account

maintained by him with the banker for payment of any

amount of money to another person from out of that

account ‘for the discharge’, in whole or in part, ‘of any

debt or other liability’ are two important ingredients,

especially in the background of this case. In the

decision reported in Ch.Birbal Singh v. Harphool

Khan (AIR 1976 Allahabad 23), it was held that

execution of documents consists of signing of the

document written out, read over and understood and

does not consist of merely signing of a blank paper. In

another decision reported in Thakurlal v. Ramadhar

(1968 ALJ 480), it had been held that mere admission of

putting of signature and thumb mark on a blank

sheet of paper is not admission of execution of the

document. In the present case, the accused did

not dispute the signature in Ext.P1 cheque,

Crl.A.No.668 of 2000

:-16-:

but his specific case is that he had entrusted with the

complainant Ext.P1 blank cheque which contained his

signature. It is brought out through evidence that the

complainant does not remember that when Ext.P1

cheque was given to the accused. According to him, the

amount and the date shown in the cheque might have

been written by any member of the family of the accused

or his friend. The complainant is also not aware as in

whose handwriting, the cheque was written. Therefore,

it is crystal clear that the complainant is not aware of

the execution of Ext.P1 cheque. When the execution of

the cheque is denied by the accused, it is for the

complainant to establish the same. In the absence of

any positive evidence regarding the execution of the

cheque by the accused, it is to be held that the accused

had issued only blank cheque and the same was not

executed by him. Simply because the cheque contained

the signature of the accused, it cannot be said that the

cheque was drawn by the accused as contemplated by

Section 138 of the N.I.Act.

Crl.A.No.668 of 2000

:-17-:

13. The contentions of the appellant that the

decisions referred to and relied on by the court below

are of prior to the amendment to the N.I.Act and hence

the court below has committed a wrong, are not legally

correct and not acceptable. It is beyond the scope of

debate that the mode of execution of an instrument and

its legal validity and sanctity including the presumption

under Section 118 of the N.I.Act are same, whether it is

executed before or after the introduction of the new

Chapter, namely Chapter XVII into the N.I.Act.

14. It is also relevant to note that the

complainant has miserably failed to prove the passing of

any consideration and also any legally enforceable debt

or liability.

15. It is pertinent to note that going by the

provision namely, Section 138 of the N.I.Act, it can be

seen that the legislature has employed certain words

cautiously and not without any meaning. The word

employed in Section 138 viz., ‘drawn’, ‘discharge of any

debt or other liability’ are conveying the message of the

Crl.A.No.668 of 2000

:-18-:

legislature, through which we can understand the

intention of the legislature. So while interpreting the

provisions or the word, the court has to give effect the

intention of legislature. At any stretch of imagination, it

cannot be said that putting signature on the blank

cheque is equivalent to the word ‘drawn’ used in Section

138 of the N.I.Act. Therefore, the word ‘drawn’ used in

Section 138 has to be understood as ‘execution’ of

cheque. In a decision reported in Johnson Scaria v.

State of Kerala (2006(4) KLT 290), this Court has held

“the burden is always on the prosecution to prove the offence

against an indictee in all prosecutions and a prosecution u/s.

138 of the N.I.Act is no exception to that general rule.

Execution and issue of the cheque have to be proved to draw

the presumption under S.139 and S.139 does not shift the

burden to prove execution and issue of the cheque.” In the

same decision, it is further held that “admission of

signature in a cheque goes a long way to prove due execution.

Crl.A.No.668 of 2000

:-19-:

Possession of the cheque by the complainant similarly goes a

long way to prove issue of the cheque. The burden rests on

the complainant to prove execution and issue. But, under

S.114 of the Evidence Act , appropriate inferences and

presumptions can be drawn in each case on the question of

execution and issue of the cheque depending on the evidence

available and explanations offered.” In the present case, on

an appreciation of entire factual situation and the

materials on record, it cannot be said that the

complainant has discharged his burden in proving the

execution of Ext.P1 cheque and therefore, I am fully

endorsing the reason given by the lower appellate court

for coming to the conclusion that the complainant has

failed to prove the execution of Ext.P1 cheque.

16. Another point argued by counsel for the

appellant is that he is entitled to get the benefit of

presumption envisaged by Section 118 of the N.I.Act.

Stressing on the admission at the side of the defence

regarding the signature on Ext.P1 cheque, the counsel

Crl.A.No.668 of 2000

:-20-:

argued that under Section 118(a) of the N.I.Act, it is to

be presumed that consideration has passed during the

transaction and therefore, the reasoning given by the

court below is unacceptable and liable to be rejected. In

the present case, PW-1 himself was not aware of the

actual transaction. He does not know who filled up the

blank cheque. He does not know the author of the hand

writing appeared in Ext.P1 cheque. He does not know

when Ext.P1 cheque was issued. Only in the cross

examination, he has stated regarding the payment made

by 2,3 instalments. Neither in the complaint nor during

chief examination, the complainant has got a case that

the consideration was passed by way of instalments. On

the basis of the above materials on evidence, we have to

examine the execution of the cheque as stated earlier,

PW-1 complainant has miserably failed to prove the

execution of the cheque itself and therefore, the

presumption under Section 118(a) of the N.I.Act

regarding the consideration is not available to the

appellant/complainant. On the basis of the decision

Crl.A.No.668 of 2000

:-21-:

reported in General Auto Sales v. Vijayalakshmi

(2005(1) KLT 478), the counsel for the appellant argued

that even if a blank cheque has been given towards the

liability or even as security, when liability is assessed

and quantified, if cheque is filled up and presented to

Bank, the person who had drawn cheque cannot avoid

the criminal liability arising out of Section 138 of the

N.I.Act.

17. The facts involved in the above case is

entirely different from the present one. In that case, it is

relevant to note that there was a settlement between the

complainant and the accused and the cheque was drawn

for a fixed amount towards the amount due as found in

the settlement. Here the transaction itself is denied and

the case set up by the accused is that the cheque was

given for security for availing loan by pledging a bike of

the company. Therefore, the above decision is not

helpful for the appellant. Another decision relied on by

the counsel for the petitioner is reported in

R.Sivaraman v. The State of Kerala and Others

Crl.A.No.668 of 2000

:-22-:

(2006(3) KLJ 92) wherein this Court has held “the Court

has to presume that the cheque had been issued for a

debt or liability. It is also held in the very decision that

the presumption is rebuttable, the burden of proving

that the cheque had not been issued in discharge of a

debt or liability is on the accused. In the present case,

first of all, the execution of the cheque was not proved

and therefore, the presumption under Section 139 is not

available in favour of the complainant/appellant. The

materials available on records are not sufficient to show

the discharge of the initial burden on the

complainant/appellant to establish a presumption under

Section 139. The burden of rebutting the presumption

will be shifted to the accused only when the

complainant/appellant has discharged his initial burden.

A decision reported in Johnson Scaria v. State of

Kerala (2006(4) KLT 290) is cited by the appellant for

canvassing the proposition that law does not mandate

proof of original transaction or existence of original

consideration and the Courts are not bound to

Crl.A.No.668 of 2000

:-23-:

adjudicate on the liability under the cheque in dispute.

It is true that the court is not bound to adjudicate on the

liability under the cheque in dispute, but when the

court is confronted with the question regarding the

penal liability arising under Section 138 of the N.I.Act,

especially when the execution of the cheque itself is

disputed and not proved, the court has to consider the

transaction for arriving at a safe conclusion. In the

present case, the execution itself is not proved by the

complainant and therefore, the presumption under

Section 139 is not available to him. Even if the initial

burden is discharged by the complainant, the accused

can rebut the presumption either by adducing direct

evidence or even by relying on broad improbabilities of

the prosecution case including the improbable evidence

of the prosecution. Therefore, all the factual

circumstances involved in a particular case could have

relied on by the accused to discharge his burden. The

Apex Court, in a decision reported in Kamala.S. v.

Vidhydharan.M.J. and another [(2007) 5 SCC 264],

Crl.A.No.668 of 2000

:-24-:

has held that presumption under Sections 139 and 118

(a) is rebuttable and further held that burden on

accused to rebut the presumption can be discharged by

preponderance of probabilities and Court can draw

inference from material brought on record as well as

circumstances relied upon by the accused. In the

present case, going by the materials and evidence on

record and particularly the facts involved in the case, I

am of the view that the appellant/complainant has

miserably failed to establish his case beyond doubt.

18. As I stated earlier, this is an appeal

preferred against the order of acquittal of the lower

Appellate court. This Court while exercising the

appellate jurisdiction cannot merely substitute a view

unless there is sufficient reason to improbablise the

finding of the lower Appellate Court or any patent

illegality. In the facts and circumstances involved in the

present case and the materials and findings on record, I

have no hesitation to hold that the reasoning assigned

by the lower Appellate Court for acquitting the accused

Crl.A.No.668 of 2000

:-25-:

is perfectly legal and valid and I find no reason to

interfere with such order of acquittal. In this case, it is

relevant to note that the parties were having prior

acquaintance and they were part and parcel of one

establishment and it cannot be ruled out, the

possibilities of vexatious litigation due to personal

animosity. I am constrained to draw such a presumption

on the fact that though in the complaint, the allegation

was for non-payment of Rs.2 lakhs and though the trial

court has awarded only imprisonment as a sentence, the

appellant/complainant has not chosen to prefer appeal

against the insufficiency of sentence, in other words,

there was no move from his side for realising the

amount by way of fine or compensation by filing an

appeal.

In the light of the above facts and circumstances,

there is no merit in the appeal and accordingly, the

appeal is dismissed.




                                        V.K.MOHANAN,
Mbs/                                            Judge

Crl.A.No.668 of 2000

                        :-26-:

                               V.K.MOHANAN, J.

——————————————–

Crl.A.NO.668 OF 2000

————————————

J U D G M E N T

DATED: -11-2007

Crl.A.No.668 of 2000

:-27-: