High Court Punjab-Haryana High Court

Ganesh Flour Mills vs Jeewan Kumar And Anr. on 23 February, 2004

Punjab-Haryana High Court
Ganesh Flour Mills vs Jeewan Kumar And Anr. on 23 February, 2004
Equivalent citations: IV (2004) BC 428
Author: K Garewal
Bench: K Garewal


JUDGMENT

K.S. Garewal, J.

1. Criminal Appeals 475-DBA and 476-DBA of 1993 filed by Ganesh Flour Mills, Nabha to challenge the acquittal of two brother, Jeewan Kumar and Satish Kumar, respectively, shall be decided by this judgment. Jeewan Kumar and Satish Kumar were acquitted by the learned Additional Sessions Judge, Patiala vide judgment dated April 30, 1993 after they had both been convicted by the learned Judicial Magistrate, Nabha vide judgment dated October 19, 1992.

2. Briefly stated the facts are that Ganesh Flour Mills, Nabha through its sole proprietor Budh Sagar had filed two complaints under Section 138 of the Negotiable Instruments Act (for short ‘the Act’) read with Section 420, 1.P.C. against Jeewan Kumar and Satish Kumar. According to the complainant Jeewan Kumar had issued a cheque for Rs. 30, 900/- on June 18, 1991 drawn on Oriental Bank of Commerce, Nabha. The cheque on presentation was dishonoured with the remarks “referred to drawer”. Notice of dishonour was issued upon the party on June 29, 1981 but payment was not received and hence the complaint was filed. The learned Magistrate came to the conclusion that the sum mentioned in the cheque was issued by Jeewan Kumar to the complainant. The plea of the accused that he had not taken any loan from the complainant and that his signatures on the cheque had been obtained by an employee of the Bank was not accepted by the learned Magistrate. It was held that the complainant had proved that the cheque had been returned by the Banker on account of the party having insufficient funds in the Bank. Consequently, Jeewan Kumar was convicted.

3. The pleas and the evidence against Satish Kumar were also similar and so also was the finding of the learned Magistrate except that the amount in question was Rs. 4000/- for which cheque had been issued on June 12, 1991.

4. The learned Additional Sessions Judge, Patiala came to the conclusion that mere issuing of a cheque or signing of a cheque would not make the accused liable for the offence unless it was shown that the cheque was in discharge of a debt or a legally enforceable liability. Since the complainant had not led any evidence on this aspect of the case, the complainant’s case that an offence under Section 138 of the Act had been committed was not proved. Jeewan Kumar and Satish Kumar were acquitted.

5. The learned Counsel for the appellant has vehemently argued that the learned appellate Judge had over-looked the provisions of Sections 118 and 139 of the Act. According to Section 139 there was a presumption that the holder of a cheque received the cheque for the discharge, in whole or in part, or any debt or liability. Under Section 118 of the Act there was a presumption that every negotiable instrument had been drawn for consideration. Therefore, from the perusal of evidence it was evident that the amounts were due from the accused to the complainant and the cheques of the accused had been dishonoured which meant that we accused did not have sufficient amount in their accounts of meet the cheques.

6. It is all very well for the appellant-complainant to argue that there was a presumption in his favour but what is not understandable is the failure of the complainant to give even a slight hint of the debt or liability which the party had incurred when the cheque had been issued. Did the appellant supply some goods on credit, did the appellant loan the amount or did he sell him some household articles. The appellant had disclosed nothing in his evidence as to why he had been handed over the two cheques in question. Is one to presume that the cheques were a present or a donation to charity. The appellant-complainant is flour mill, therefore, it could be said that the mill had supplied flour or some by-product. Even this is not the complainant’s case.

7. The Supreme Court of India in C. Antony v. K.G. Raghavan Nair, 2002(4) RCR (Crl.) 75, while dealing with a case under Section 138 of the Act, accepted the contention of the accused that he had not received any amount from the complainant although he had given a blank cheque in connection, with a chit fund; the complainant did not produce any witness in whose presence the payment had been made. The Court acquitted the accused. In the above case, the complainant had allegedly advanced Rs. 26, 500/- in cash to the accused and it was towards repayment of this amount that the cheque had been issued which later bounced. The accused had taken up the plea that he had given a blank cheque as security for future instalments of the amount due from him in a chit transaction but the cheque had never been returned and was misused.

8. In the present case when the accused received a notice of dishonour they sent individual detailed replies dated July 8, 1991, the gist of which was that on June 12, 1991 the Field Officer of the Bank took two signed blank cheques from them and assured them that they would be advanced a loan by the Bank as promised. On July 1, 1991 the accused got the loan cancelled and the Field Officer issued receipt but when the accused asked for return of the signed cheques they were informed that they should come later. The cheques in question were those signed cheques which had been used to file the complaints. There- fore, the case of the accused had been explicitly pleaded in reply to the notice of dishonour. Moreover, this had also been the plea raised by the accused in his statement under Section 313, Cr.P.C.

9. There is a presumption that every negotiable instrument had been drawn for consideration and that the cheque had been issued in discharge of any debt due from him, it becomes the duty of the complainant to establish the consideration and the debt due. Therefore, it was incumbent upon the complaint to produce documentary/oral evidence to establish that the cheques were in fact issued to him in discharge of a debt or liability because the presumption had already been rebutted by the accused in their replies to the notice of dishonour. The complainant was, therefore, aware that this would be the plea of the accused in defence and he should have produced the evidence in support of his case that the cheque was issued to him for consideration. The complainant had failed to so, therefore, the Appe- llate Court was perfectly justified in acquitting the accused. The acquittal of the accused could be set aside in this appeal against acquittal but only after finding that the conclusion of the Trial Court was perverse. In the circumstances of the case it cannot at all be held that the decision of the Appellate Court was either unreasonable or perverse while acquitting the accused-respondents.

In view of the above, the appeals are without merit and are dismissed.