Bombay High Court High Court

Karishma Consultant vs Om Prakash Agarwal on 22 September, 2009

Bombay High Court
Karishma Consultant vs Om Prakash Agarwal on 22 September, 2009
Bench: V.R. Kingaonkar
                              1


         IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                               
              CRIMINAL APPELLATE JURISDICTION

           CRIMINAL APPLICATION NO. 2336 OF 2001




                                       
                           WITH
           CRIMINAL APPLICATION NO. 2339 OF 2001

     1. Karishma Consultant,




                                      
     2. Ms.Varsha Devang Desai,
        both having their place of
        residence and business at
        C-305, Karachi Citizen
        Co-op, Housing Society Ltd.




                            
        New Juhu Link Road, behind
        JVPD Bus Depot,
                 
        Mumbai 400 057                    .... Applicants.
                                      (Org.Accused Nos.1&2)
           V/s.
                
     1. Om Prakash Agarwal,
        residing at 21 Sunita,
        Cuffe Parade,
        Mumbai 400 005                (Orig.Complainant)
     2. State of Maharashtra              .... Respondents
      


                             WITH
   



             CRIMINAL APPLICATION NO. 2339 OF 2001
     1. Karishma Consultant,
     2. Ms.Varsha Devang Desai,
        both having their place of





        residence and business at
        C-305, Karachi Citizen
        Co-op, Housing Society Ltd.
        New Juhu Link Road, behind
        JVPD Bus Depot,





        Mumbai 400 057                   .... Applicants.
                                     (Org.Accused Nos.1&2)
            V/s.
     1. S.V.Sampat,
        residing at 2A Shrikrupa,
        5th Carter Road, Ground
        Floor, Borivali (East),
        Mumbai 400 067               (Orig.Complainant)
     2. State of Maharashtra             .... Respondents




                                       ::: Downloaded on - 09/06/2013 15:06:11 :::
                               2


                            .....




                                                                
    Mr.N.K.Thakore i/by Mr.Prakash Naik for the
    applicants.
    Shri S.V.Marwadi, Advocate for respondent no.1.




                                        
    Mrs.Usha V. Kejriwal, APP for State.
                            .....
                             WITH
            CRIMINAL APPLICATION NO. 2337 OF 2001




                                       
      1. Karishma Consultant,
      2. Ms.Varsha Devang Desai,
         both having their place of
         residence and business at




                            
         C-305, Karachi Citizen
         Co-op, Housing Society Ltd.
                  
         New Juhu Link Road, behind
         JVPD Bus Depot,
         Mumbai 400 057                    .... Applicants.
                 
                                       (Org.Accused Nos.1&2)
            V/s.
      1. Smt.Kalpana Agarwal,
         Wife of Om Prakash Agarwal,
         residing at 21 Sunita,
      


         Cuffe Parade,
         Mumbai 400 005              (Orig.Complainant)
   



      2. State of Maharashtra            .... Respondents

                             ....
    Mr.N.K.Thakore i/by Mr.Prakash Naik for the





    applicants.
    Mrs.A.A.Mane, APP for State.
                             ....

                            WITH





            CRIMINAL APPLICATION NO. 2338 OF 2001

      1. Karishma Consultant,
      2. Ms.Varsha Devang Desai,
         both having their place of
         residence and business at
         C-305, Karachi Citizen
         Co-op, Housing Society Ltd.
         New Juhu Link Road, behind
         JVPD Bus Depot,




                                        ::: Downloaded on - 09/06/2013 15:06:11 :::
                                3

        Mumbai 400 057                     .... Applicants.
                                       (Org.Accused Nos.1&2)




                                                                
            V/s.
      1. Rashmi Agarwal,
         C/o. Om Prakash Agarwal




                                        
         through Shiv Prakash Pandey,
         certified attorney,
         residing at 21 Sunita,
         Cuffe Parade,




                                       
         Mumbai 400 005               (Orig.Complainant)
      2. State of Maharashtra             .... Respondents

                             ....
    Mr.N.K.Thakore i/by Mr.Prakash Naik for the




                             
    applicants.
    Mr.A.S.Shitole, APP for State.
                   ig        ....

                            WITH
                 
            CRIMINAL APPLICATION NO. 2340 OF 2001

      1. Karishma Consultant,
      2. Ms.Varsha Devang Desai,
         both having their place of
      


         residence and business at
         C-305, Karachi Citizen
   



         Co-op, Housing Society Ltd.
         New Juhu Link Road, behind
         JVPD Bus Depot,
         Mumbai 400 057                    .... Applicants.





                                       (Org.Accused Nos.1&2)
            V/s.
      1. Ravindra Agarwal,
         C/o. Om Prakash Agarwal
         through Prakash Pandey,





         certified attorney,
         residing at 21 Sunita,
         Cuffe Parade,
         Mumbai 400 005                (Orig.Complainant)
      2. State of Maharashtra              .... Respondents

                             ....
    Mr.N.K.Thakore i/by Mr.Prakash Naik for the
    applicants.
    Mrs.A.A.Mane, APP for State.




                                        ::: Downloaded on - 09/06/2013 15:06:11 :::
                                      4

                                   ....




                                                                     
                                 CORAM :    V.R.KIN GAONKAR, J.
                                 DATE  :    22ND SEPTEMBER, 2009.


    ORAL JUDGMENT :




                                            

1 The group of above noted applications filed

by original accused persons for quashing of

criminal complaint case u/s.482 of Criminal

Procedure Code is being decided together in

as much as identical questions of law and

facts are involved therein :

2 The applicants are the proprietary business

concern and proprietor, respectively who

had certain transactions with the

respondent no.1 (Complainant). Devang Desai

was husband of the applicant no.2 and was

duly authorized to issue cheques for and on

behalf of the applicants. There is no

dispute about the fact that he issued five

cheques in question towards discharge of

financial liability which the applicants

were supposed to discharge. There is also

::: Downloaded on – 09/06/2013 15:06:11 :::
5

no dispute about the fact that the said

five cheques were dishonoured by the UCO

Bank when they were presented for

encashment. The UCO Bank returned the

cheques to the respondent no.1

(Complainant) with intimation that the

cheques could not be honoured due to

insufficiency of the funds in the account

of the applicants. There is also no

dispute about the fact that the cheques

were issued on Bank account of the

applicants.

3 The respondent no.1 had issued demand

notice in the context of the five criminal

cases. That notice was replied by the

applicants. The tenor of the reply was

that the signatory of the cheques i.e.

Devang Desai had died on 1st May 1996 before

the presentation of the cheques in the Bank

and as such, the cheques were no more valid

instruments. It was also stated in the

::: Downloaded on – 09/06/2013 15:06:11 :::
6

reply notice that the intimation was duly

given to the Bank about the death of

Devang Desai, yet the Bank had wrongly

endorsed that the cheques could not be

honoured due to insufficiency of the funds

in the account.

4 The applicants seek quashing of the

criminal ig complaint cases mainly on the

ground that the cheques were no more valid

one and, therefore, the dishonor of such

cheques could not have incurred any

criminal liability against them. They

filed applications before the Metropolitan

Magistrate, for discharge, which were

rejected. The learned Metropolitan

Magistrate held that the contention raised

by the applicants could not be considered

at the pre-emptory stage.

5 Heard the learned counsel.

6 Mr.Prakash Naik, learned counsel for the

applicant submits that the respondent no.1

::: Downloaded on – 09/06/2013 15:06:11 :::
7

was duly intimated about the death of

Devang Desai, the authorized signatory of

the cheques and therefore, the complaint

cases should not have been initiated at

all. He would submit that the intimation

was given to the Bank but incorrect

endorsement was made by the Bank and

therefore ig mere dishonor of the cheques

cannot be a ground to proceed with the

criminal cases. He contended that the

cheques became invalid in the eye of law

before the date of the presentation

thereof. He invited my attention to the

explanation given below Section 138 of the

Negotiable Instrument Act as well as 141 of

the Negotiable Instrument Act. He seeks to

rely on certain observations in JT 2001

(10) SC 345 in Vinod Tanna & Anr. v. Zaheer

Siddiqui & Ors. As against this,

Mr.S.V.Marwadi, learned counsel for

respondent no.1, submits that the complaint

::: Downloaded on – 09/06/2013 15:06:11 :::
8

cases need not be quashed when the disputed

question of facts are involved. He would

point out that there is no record to

indicate that the Bank was informed by the

applicants about the death of said Devang

Desai before presentation of the cheques in

question. He contended that the cheques

were issued by the authorized person for

and on behalf of the applicants and

therefore, the applicants are the drawers

of the cheques. He seeks to rely on

certain observations in 2000 ALL.MR.

(Cri)1476 in Car Mart Pvt. Ltd V/s. Apollow

Finvest India Ltd. & Ors.

7 Clinching question is whether the cheques

in question lost validity due to the death

of the authorized signatory and therefore,

the applicants, who are the drawers of the

cheques in the eye of law, can prima facie

escape the criminal liability.

8 Admittedly, the cheques were drawn on

::: Downloaded on – 09/06/2013 15:06:11 :::
9

account of the applicants and there is no

dispute about the fact that the applicants

were liable to pay the amount shown under

the cheques in question. The deceased

(Devang Desai) was only authorized

signatory of the cheques in question. The

plain reading of Section 138 of the

Negotiable Instrument Act would show that

the criminal liability would arise when

cheuqe is dishonoured though presented to

the Bank within the period of six months

from the date it was drawn or within the

period of its validity, whatever is

earlier. According to Mr.Naik, the

expression Period of its validity does

imply that it was the period which could be

upto the date of death of said Devang

Desai. The cheques in question could not

regarded as invalid instruments as on date

of death of the signatory qua the payee

bank unless the death was duly intimated to

::: Downloaded on – 09/06/2013 15:06:11 :::
10

the bank. Take for example, that A has

issued a cheque and died period to

presentation thereof in the Bank. No

intimation about the death is given to the

Bank and the amount is available in the

account, the Bank is then legally bound to

honour the cheuqe as and when it is

presented.ig The cheque cannot be

dishonoured unless it is communicated to

the Bank that the signatory of the cheque

was no more alive. Obviously, unless there

is tangible evidence to infer that the Bank

was duly intimated about death of said

Devang Desai, prior to presentation of the

cheques in question, it cannot be said that

the instruments became invalid.

9 In Vinod Tanna & Anr. v. Zaheer Siddiqui &

Ors in JT 2001 (10) SC 345 (Supra), the

Apex Court held that when the dishonor of

the cheque was on the ground that the

drawer s signature was incomplete, it would

::: Downloaded on – 09/06/2013 15:06:11 :::
11

not give rise to the criminal liability

u/s. 138 of the Negotiable Instrument Act.

For, the dishonor of the cheque would fall

outside the ambit of Section 138 of the

Negotiable Instrument Act. In such a case,

the cheque cannot be said to have been

returned unpaid by the Bank because of

insufficiency of the funds standing to the

credit of the account holder or it exceeds

the amount alleged to be paid. In the

present case, the Bank refused to honour

the cheques in question, because there was

no appropriate amount at the credit of the

applicants to satisfy the demanded amount

shown under the cheques in question. Had

the cheques been dishonoured on account of

death of the authorized signatory, then

probably the impact would have been

something different.

10 Though the applicant no.2 is not a

signatory of the cheques in question, yet

::: Downloaded on – 09/06/2013 15:06:11 :::
12

she and the applicant no.2 are the account

holders and the chqeus were issued on their

accounts. In somewhat similar fact

situation, this Court in Car Mart Pvt. Ltd

V/s. Apollow Finvest India Ltd. & Ors.2000

in ALL.MR.(Cri)1476 held that the drawer

of the cheque cannot escape the liability

on the ground
ig that the signatory of the

cheque died prior to the date mentioned in

the cheuqe. It is pertinent to note that

herein the question whether the signatory

of the cheques, died prior to the dates of

the presentation of the cheques, is a

disputed question of fact. The question

whether the applicants gave due intimation

about the death of the authorized signatory

of the cheques to the Bank is also disputed

question of fact. There is nothing on

record to say that such prior intimation

was given to the Bank soon after death of

the said signatory of the cheques, namely,

::: Downloaded on – 09/06/2013 15:06:11 :::
13

Devang Desai and request was made to treat

the cheques in question as a invalid

instruments. Considering these aspects of

the matter, it is difficult to countenance

the contentions raised by Mr.Naik. The

applicants being drawers of the cheques in

question, are prima facie liable to face

the criminal prosecution.

ig The applications

are, therefore, without much merit.

11 In the result, the applications are

dismissed.

12 The Trial Court shall expedite the trials

of the criminal complaints.

(V.R.KIN GAONKAR, J.)

::: Downloaded on – 09/06/2013 15:06:11 :::