Delhi High Court High Court

M. Arun Ahluwalia vs Arun Oberoi & Anr on 8 July, 2011

Delhi High Court
M. Arun Ahluwalia vs Arun Oberoi & Anr on 8 July, 2011
Author: Mukta Gupta
*       IN THE HIGH COURT OF DELHI AT NEW DELHI

+                      Crl. M.C. No. 239/2010

%                                                  Decided on: 8th July, 2011

M. ARUN AHLUWALIA                                          ..... Petitioner
                Through:                Mr. D.S. Narula, Sr. Advocate with
                                        Ms. Vandana & Mr. A.S. Narula,
                                        Advocates
                         versus

ARUN OBEROI & ANR                                    ..... Respondents
                           Through:     Mr. Avi Singh & Mr. Anya Singh,
                                        Advocates

Coram:
HON'BLE MS. JUSTICE MUKTA GUPTA

1. Whether the Reporters of local papers may          Not Necessary
   be allowed to see the judgment?

2. To be referred to Reporter or not?                 Yes

3. Whether the judgment should be reported            Yes
   in the Digest?

MUKTA GUPTA, J.

1. This is a petition for quashing of order dated 19th March, 2009

summoning the petitioner in criminal complaint No. 92/5/08 under Section

138 Negotiable Instrument Act (hereinafter referred as NI Act) and the said

complaint.

2. Before proceeding further, it would be relevant to note the brief facts

of the case. The Respondent No. 1and his wife along with M/s May Co.

Crl. M.C. 239/2010 Page 1 of 20
Freight & Travels Pvt. Ltd. were shareholders of M/s Kausauli Resorts Pvt.

Ltd. Co. registered at Jalandar City. They were holding 35,000 shares of

M/s Kausauli Resort in totality and were Promoter/Directors of the said

company. On 25th August, 2003 the Respondent No.1 along with his wife

& M/s May Co. Freight & Travels Pvt. Ltd. sold their shareholding to

Captain NP Ahluwalia i.e. Brother of the petitioner & Captain P.S. Chimni

for `1,49,79,000 as per MOU dated 25th August, 2003. It is alleged that

the petitioner had discharged this liability in part for purchasing the share

holding of M/s Kasauli Resort Pvt. Ltd. of the Respondent. The petitioner

had issued 2 post dated cheques bearing No. 624695 dated 31st January,

2004 for a sum of `3,50,000/- drawn on State Bank of India and other

bearing No. 624696 dated 31st December, 2004 for a sum of `20,00,000/-

drawn on State Bank of India, Malviya Nagar, New Delhi. The 1st cheque

bearing No. 624695 was duly encashed but the 2nd cheque became the bone

of contention between the parties and for the dishonour of the said cheque

Respondent No.1filed the complaint case under Section 138 of NI Act. On

19th March, 2009 Ld. Senior Civil Judge in Complaint Case No. 92/5/08

issued summons to the petitioner which is the order impugned in the

present petition.

3. Learned counsel for the petitioner contends that on the averments

contained in the complaint and the documents filed therein, no offence

under Section 138 NI Act is made out as the cheque issued by the

Crl. M.C. 239/2010 Page 2 of 20
petitioner had not been dishonoured for the reason of insufficient funds or

that the amount due thereon exceeds the amount arranged to be paid from

that account. It is contended that for an offence to be made out under

Section 138 NI Act the dishonoured cheque must be in discharge of a legal

liability whereas in the present case there are no particulars contained in

the complaint which disclose the alleged liability of the petitioner towards

the complainant for which the cheque is said to have been issued. It is

urged that the petitioner is nowhere involved in the transaction which took

place between the respondent and the brother of the petitioner. The

petitioner is not even a signatory to the MOU signed by the respondent and

petitioner’s brother Captain NP Ahluwalia and Captain PS Chimni.

Therefore, there is no legal liability of the petitioner to pay any amount to

the Respondent No.1. Reliance is placed on Kusum Ingots & Alloys Ltd.

Vs. Pennar Peterson Securities Ltd. & Ors., (2000) 2 SCC 745 . It is

further contended that the date mentioned on the cheque issued was 31 st

December, 2004 which was a loan to the respondent and the same was to

be first declared and then presented for encashment. Respondent did not

raise the said loan amount till the year 2005 and out of nowhere in the year

2008 issued a notice u/s 138 N.I. Act to the Petitioner. No legal liability of

the petitioner existed for which he ought to have paid the money. The said

date of 31st December, 2004 has been altered to 30th September, 2008 to

defraud and blackmail the petitioner. There arises no question of

Crl. M.C. 239/2010 Page 3 of 20
revalidation of the said cheque. Also this aspect has been categorically

denied by petitioner in his response to the notice dated 3rd November, 2008

sent to him by the Respondent No.1 under Section 138 of NI Act. Reliance

is placed on Vinod Tanna vs. Zaher Siddiqui, (2002) 7 SCC 541 to contend

that where the cheque was dishonoured only due to incomplete signature of

drawer the same would not attract the provision of Section 138 NI Act.

Reliance has been placed upon Om Prakash Bhojraj Maniyar vs. Swati

Girish Bhido and others, (78) 1993 Company Cases 797 Bombay High

Court; Mustafa Surka vs. State of Gujarat, Special Criminal Application

Nos. 2118 to 2143 of 2009 decided by the Gujarat High Court to contend

that for an offence contemplated under Section 138 of NI Act exists only in

two contingencies and therefore if the cheque is dishonoured for any third

contingency or eventuality the same would not be covered under the

provisions of Section 138 of NI Act. Thus, where the cheque is

dishonoured due to incomplete signature/illegible or no image found

signature or closure of account it would not attract the provision of Section

138 of the Act and hence cannot afford a ground for taking penal action

under the said section. Reliance is placed on Raj Kumar Khanna vs. State,

(2009) 6 SCC 72 to contend that the parameters for invoking Section 138

of the Act are limited and a penal provisions created by reason of a legal

fiction must receive strict construction. Such a penal provision enacted in

terms of the legal fiction drawn would be attracted when a cheque is

Crl. M.C. 239/2010 Page 4 of 20
returned by the Bank unpaid and such non-payment should be for either of

the two reasons embodied therein.

4. Per contra learned Counsel for the Respondent vehemently opposing

the present petition contends that the petitioner had issued 2 cheques out of

which the 2nd cheque bearing No. 624696 dated 31st December, 2004,

which was dishonoured, is the subject matter of the present petition. It is

contended that there existed a legal liability on the part of the petitioner as

he had in part purchased the shares of M/s Kausauli Resort Pvt. Ltd. from

the respondent and his wife. Further, the said cheque was revalidated by

the petitioner in the month of April, 2008 when the respondent visited

Singapore and discussed the matter about the payment of said cheque.

Thereafter the date of the said cheque was changed from 31 st December,

2004 to 30th September, 2008 and duly signed by the petitioner. On

presentation of the said cheque on 1st October, 2008 the cheque was

dishonoured and was returned vide Memo dated 3rd October, 2008 by the

Bank. Though the reason assigned in the said Memo was the alteration in

cheque, however, the said cheque was dishonoured not only due to

alternation in signatures but also due to the fact that the account balance of

the petitioner on the said date was nil and due to insufficiency of funds the

cheque was dishonoured. CW1 Prabhat Kumar, the Branch Manager of

State Bank of India, Malviya Nagar has been examined and has deposed in

this regard. Since it is a case of dishonour of cheque due to insufficiency

Crl. M.C. 239/2010 Page 5 of 20
of funds, therefore, provisions of Section 138 are clearly attracted.

Learned counsel places reliance on Rangappa vs. Sri Mohan, AIR 2010 SC

1898 to contend that in view of Section 139 it has to be presumed that a

cheque is issued in discharge of any debt or liability and the presumption

can be rebutted by way of evidence but burden is on the person who wants

to rebut it. Reliance is also placed on R.Vinod Shivappa vs. Nanda

Belliappa, 130 (2006) DLT 534 (SC) to contend that the proviso to Section

138 is not meant to protect the unscrupulous drawers who do not intend to

honour the cheques issued by them. Learned counsel further relies on

Veera Exports Vs. Kalavathy, (2002)1 SCC 97 to contend that revalidation

of the Negotiable Instrument is a material alteration which fact has to be

established by the way of evidence at the trial and the same cannot be

determined on the mere assertion of the accused. Hence no case for

quashing of the summoning order is made out in the present case. It is only

the assertion made by the petitioner that he did not revalidate the cheque as

he owed no legal liability towards Petitioner. This fact needs to be

ascertained by way of evidence and the same can be done at the trial and

not in a petition under Section 482 Cr.P.C. Reliance is also placed on

Gopalast Pvt. Ltd. Vs. Chico Ursula D’Souza, AIR 2003 SC 2035 to

contend the though Sec 138 is a penal provision still it is a duty of the court

to interpret it consistent with the legislative intent, purpose of which is to

suppress the mischief and advance the remedy which in such cases is to

Crl. M.C. 239/2010 Page 6 of 20
stop the menance of not honouring the issued cheques. Therefore, the

present petition is meritless and liable to be dismissed.

5. I have heard the learned counsel for the parties and perused the

records. The questions to be determined in the present petition are two fold.

Firstly, whether the provisions of Section 138 N.I. Act would be attracted

in a case where there are no sufficient funds in the account on the date of

dishonour of the cheque though the cheque has been returned with a return

memo “due to alteration”. Secondly, that where there is an alteration in the

cheque and the same is not admitted to by the petitioner whether the court

hearing a petition under Section 482 Cr.P.C. can ascertain the veracity of

the same without a trial.

6. The contention of the learned counsel for the Petitioner that there

existed no legal liability for him to honour the cheque as there was no

privity of contract between the Petitioner and Respondent No. 1 and that

the Respondent’s group had received the entire sale consideration for the

shares of Captain N.P. Ahluwalia and Captain P.S. Chinni in terms of the

M.O.U. and that the cheque issued was a loan to the Petitioner as he was

running into losses, are disputed questions of fact which need

determination at the stage of trial because in the complaint it is alleged by

the Respondent that the Petitioner had issued the said cheque for

`20,00,000/- in order to discharge its liability in part for purchasing the

Crl. M.C. 239/2010 Page 7 of 20
share holding of M/s Kausauli Resort Pvt. Ltd. of the Respondent and his

Company.

7. The reliance of the learned counsel for the petitioner on Vinod

Tanna’s Case (Supra) is misconceived as the Hon’ble Supreme Court was

considering a case where there was only alteration in the cheque and there

was no allegation of insufficiency of funds. However in the present case

the Complainant/Respondent has led evidence and CWI Prabhat Kumar,

the Branch Manager of State Bank of India has deposed that as per the

Bank Statement of the petitioner there was no balance to honour the cheque

on the day it was presented. Thus there was a ground available with the

Respondent that an offence under Section 138 N.I. Act has been committed

as there was also insufficient funds due to which the said cheque could not

be honoured.

8. The Hon’ble Supreme Court in case of Rangappa (Supra) has at

length discussed the scope and legislative intent of the sections 118, 138 &

139 of the NI Act as follows:

“8. In the course of the proceedings before this Court, the
contentions related to the proper interpretation of Sections
118(a), 138 and 139 of the Act. Before addressing them, it
would be useful to quote the language of the relevant
provisions:

118. Presumptions as to negotiable instruments. –
Until the contrary is proved, the following presumptions
shall be made: (a) of consideration: that every negotiable
instrument was made or drawn for consideration, and that

Crl. M.C. 239/2010 Page 8 of 20
every such instrument when it has been accepted, endorsed,
negotiated or transferred, was accepted, endorsed, negotiated
or transferred for consideration;

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 deemed
to have committed an offence and shall, without prejudice to
any other provision of this Act, be punished with
imprisonment for a term which may extend 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 a legally enforceable debt or other liability.

139. Presumption in favour of holder.- It shall be
presumed, unless the contrary is proved, that the holder of a

Crl. M.C. 239/2010 Page 9 of 20
cheque received the cheque, of the nature referred to in
Section 138 for the discharge, in whole or in part, of any
debt, or other liability.

9. Ordinarily in cheque bouncing cases, what the courts have
to consider is whether the ingredients of the offence
enumerated in Section 138 of the Act have been met and if
so, whether the accused was able to rebut the statutory
presumption contemplated by Section 139 of the Act. With
respect to the facts of the present case, it must be clarified
that contrary to the trial court’s finding, Section 138 of the
Act can indeed be attracted when a cheque is dishonoured on
account of `stop payment’ instructions sent by the accused to
his bank in respect of a post-dated cheque, irrespective of
insufficiency of funds in the account. This position was
clarified by this Court in Goa Plast (Pvt.) Ltd. v. Chico
Ursula D’Souza,
(2003) 3 SCC 232, wherein it was held:

“Chapter XVII containing Sections 138 to 142 was
introduced in the Act by Act 66 of 1988 with the object of
inculcating faith in the efficacy of banking operations and
giving credibility to negotiable instruments in business
transactions. These provisions were intended to discourage
people from not honouring their commitments by way of
payment through cheques. The court should lean in favour of
an interpretation which serves the object of the statute. A
post-dated cheque will lose its credibility and acceptability if
its payment can be stopped routinely. The purpose of a post-
dated cheque is to provide some accommodation to the
drawer of the cheque. Therefore, it is all the more necessary
that the drawer of the cheque should not be allowed to abuse
the accommodation given to him by a creditor by way of
acceptance of a post-dated cheque. In view of Section 139, it
has to be presumed that a cheque is issued in discharge of
any debt or other liability. The presumption can be rebutted
by adducing evidence and the burden of proof is on the
person who wants to rebut the presumption. This
presumption coupled with the object of Chapter XVII of the
Act leads to the conclusion that by countermanding payment
of a post-dated cheque, a party should not be allowed to get
away from the penal provision of Section 138. A contrary
view would render S. 138 a dead letter and will provide a
handle to persons trying to avoid payment under legal

Crl. M.C. 239/2010 Page 10 of 20
obligations undertaken by them through their own acts which
in other words can be said to be taking advantage of one’s
own wrong….”

10. It has been contended on behalf of the appellant-accused
that the presumption mandated by Section 139 of the Act
does not extend to the existence of a legally enforceable debt
or liability and that the same stood rebutted in this case,
keeping in mind the discrepancies in the complainant’s
version. It was reasoned that it is open to the accused to rely
on the materials produced by the complainant for disproving
the existence of a legally enforceable debt or liability. It has
been contended that since the complainant did not
conclusively show whether a debt was owed to him in
respect of a hand loan or in relation to expenditure incurred
during the construction of the accused’s house, the existence
of a legally enforceable debt or liability had not been shown,
thereby creating a probable defence for the accused. Counsel
appearing for the appellant-accused has relied on a decision
given by a division bench of this Court in Krishna
Janardhan Bhat v. Dattatraya G. Hegde,
(2008) 4 SCC 54,
the operative observations from which are reproduced below
(S.B. Sinha, J. at Paras. 29-32, 34 and 45):

“29. Section 138 of the Act has three ingredients viz:

(i) that there is a legally enforceable debt

(ii) that the cheque was drawn from the account of bank
for discharge in whole or in part of any debt or other liability
which presupposes a legally enforceable debt; and

(iii) that the cheque so issued had been returned due to
insufficiency of funds.

30. The proviso appended to the said section provides
for compliance with legal requirements before a complaint
petition can be acted upon by a court of law. Section 139 of
the Act merely raises a presumption in regard to the second
aspect of the matter. Existence of legally recoverable debt is
not a matter of presumption under Section 139 of the Act. It
merely raises a presumption in favour of a holder of the
cheque that the same has been issued for discharge of any
debt or other liability.

Crl. M.C. 239/2010 Page 11 of 20

31. The courts below, as noticed hereinbefore,
proceeded on the basis that Section 139 raises a presumption
in regard to existence of a debt also. The courts below, in our
opinion, committed a serious error in proceeding on the basis
that for proving the defence the accused is required to step
into the witness box and unless he does so he would not be
discharging his burden. Such an approach on the part of the
courts, we feel, is not correct.

32. An accused for discharging the burden of proof
placed upon him under a statute need not examine himself.
He may discharge his burden on the basis of the materials
already brought on record. An accused has a constitutional
right to maintain silence. Standard of proof on the part of the
accused and that of the prosecution in a criminal case is
different….

34. Furthermore, whereas prosecution must prove the
guilt of an accused beyond all reasonable doubt, the standard
of proof so as to prove a defence on the part of the accused is
`preponderance of probabilities’. Inference of preponderance
of probabilities can be drawn not only from the materials
brought on record by the parties but also by reference to the
circumstances upon which he relies.”

(Emphasis supplied)

Specifically in relation to the nature of the
presumption contemplated by Section 139 of the Act, it was
observed;

“45. We are not oblivious of the fact that the said
provision has been inserted to regulate the growing business,
trade, commerce and industrial activities of the country and
the strict liability to promote greater vigilance in financial
matters and to safeguard the faith of the creditor in the
drawer of the cheque which is essential to the economic life
of a developing country like India. This however, shall not
mean that the courts shall put a blind eye to the ground
realities. Statute mandates raising of presumption but it stops
at that. It does not say how presumption drawn should be
held to have been rebutted. Other important principles of
legal jurisprudence, namely, presumption of innocence as a
human right and the doctrine of reverse burden introduced

Crl. M.C. 239/2010 Page 12 of 20
by Section 139 should be delicately balanced. Such
balancing acts, indisputably would largely depend upon the
factual matrix of each case, the materials brought on record
and having regard to legal principles governing the same.”

(Emphasis supplied)

11. With respect to the decision cited above, counsel
appearing for the respondent-claimant has submitted that the
observations to the effect that the `existence of legally
recoverable debt is not a matter of presumption under
Section 139 of the Act’ and that `it merely raises a
presumption in favour of a holder of the cheque that the
same has been issued for discharge of any debt or other
liability’ [See Para. 30 in Krishna Janardhan Bhat (supra)]
are in conflict with the statutory provisions as well as an
established line of precedents of this Court. It will thus be
necessary to examine some of the extracts cited by the
respondent-claimant. For instance, in Hiten P. Dalal v.
Bratindranath Banerjee
(2001) 6 SCC 16, it was held (Ruma
Pal, J. at Paras. 22-23):

“22. Because both Sections 138 and 139 require that
the Court `shall presume’ the liability of the drawer of the
cheques for the amounts for which the cheques are drawn, …,
it is obligatory on the Court to raise this presumption in
every case where the factual basis for the raising of the
presumption has been established. It introduces an exception
to the general rule as to the burden of proof in criminal cases
and shifts the onus on to the accused (…). Such a
presumption is a presumption of law, as distinguished from a
presumption of fact which describes provisions by which the
court may presume a certain state of affairs. Presumptions
are rules of evidence and do not conflict with the
presumption of innocence, because by the latter all that is
meant is that the prosecution is obliged to prove the case
against the accused beyond reasonable doubt. The obligation
on the prosecution may be discharged with the help of
presumptions of law or fact unless the accused adduces
evidence showing the reasonable probability of the non-
existence of the presumed fact.

23. In other words, provided the facts required to form
the basis of a presumption of law exists, the discretion is left
with the Court to draw the statutory conclusion, but this does

Crl. M.C. 239/2010 Page 13 of 20
not preclude the person against whom the presumption is
drawn from rebutting it and proving the contrary. A fact is
said to be proved when, after considering the matters before
it, the Court either believes it to exist, or considers its
existence so probable that a prudent man ought, under the
circumstances of the particular case, to act upon the
supposition that it exists. Therefore, the rebuttal does not
have to be conclusively established but such evidence must
be adduced before the Court in support of the defence that
the Court must either believe the defence to exist or consider
its existence to be reasonably probable, the standard of
reasonability being that of the prudent man.”

(Emphasis supplied)

12. The respondent-claimant has also referred to the decision
reported as Mallavarapu Kasivisweswara Rao v. Thadikonda
Ramulu Firm and Ors.
2008 (8) SCALE 680, wherein it was
observed:

“Under Section 118(a) of the Negotiable Instruments
Act, the court is obliged to presume, until the contrary is
proved, that the promissory note was made for consideration.
It is also a settled position that the initial burden in this
regard lies on the defendant to prove the non-existence of
consideration by bringing on record such facts and
circumstances which would lead the Court to believe the
non-existence of the consideration either by direct evidence
or by preponderance of probabilities showing that the
existence of consideration was improbable, doubtful or
illegal….

This decision then proceeded to cite an extract from
the earlier decision in Bharat Barrel & Drum Manufacturing
Company v. Amin Chand Pyarelal,
(1999) 3 SCC 35: (AIR
1999 SC 1008) (Para.12):

“Upon consideration of various judgments as noted
hereinabove, the position of law which emerges is that once
execution of the promissory note is admitted, the
presumption under Section 118(a) would arise that it is
supported by a consideration. Such a presumption is
rebuttable. The defendant can prove the non-existence of a
consideration by raising a probable defence. If the defendant
is proved to have discharged the initial onus of proof

Crl. M.C. 239/2010 Page 14 of 20
showing that the existence of consideration was improbably
or doubtful or the same was illegal, the onus would shift to
the plaintiff who will be obliged to prove it as a matter of
fact and upon its failure to prove would disentitle him to the
grant of relief on the basis of the negotiable instrument. The
burden upon the defendant of proving the non-existence of
the consideration can be either direct or by bringing on
record the preponderance of probabilities by reference to the
circumstances upon which he relies. In such an event, the
plaintiff is entitled under law to rely upon all the evidence
led in the case including that of the plaintiff as well. In case,
where the defendant fails to discharge the initial onus of
proof by showing the non-existence of the consideration, the
plaintiff would invariably be held entitled to the benefit of
presumption arising under Section 118(a) in his favour. The
court may not insist upon the defendant to disprove the
existence of consideration by leading direct evidence as the
existence of negative evidence is neither possible nor
contemplated and even if led, is to be seen with a doubt. The
bare denial of the passing of the consideration apparently
does not appear to be any defence. Something which is
probable has to be brought on record for getting the benefit
of shifting the onus of proving to the plaintiff. To disprove
the presumption, the defendant has to bring on record such
facts and circumstances upon consideration of which the
court may either believe that the consideration did not exist
or its non-existence was so probable that a prudent man
would, under the circumstances of the case, act upon the plea
that it did not exist.”

(Emphasis supplied)

Interestingly, the very same extract has also been
approvingly cited in Krishna Janardhan Bhat (supra).

13. With regard to the facts in the present case, we can
also refer to the following observations in M.M.T.C. Ltd. and
Anr. v. Medchl Chemicals & Pharma (P) Ltd.
(2002) 1 SCC
234 (Para. 19):

“…The authority shows that even when the cheque is
dishonoured by reason of stop payment instruction, by virtue
of Section 139 the Court has to presume that the cheque was
received by the holder for the discharge in whole or in part,
of any debt or liability. Of course this is a rebuttable

Crl. M.C. 239/2010 Page 15 of 20
presumption. The accused can thus show that the `stop
payment’ instructions were not issued because of
insufficiency or paucity of funds. If the accused shows that
in his account there was sufficient funds to clear the amount
of the cheque at the time of presentation of the cheque for
encashment at the drawer bank and that the stop payment
notice had been issued because of other valid causes
including that there was no existing debt or liability at the
time of presentation of cheque for encashment, then offence
under Section 138 would not be made out. The important
thing is that the burden of so proving would be on the
accused….” (Emphasis supplied)

14. In light of these extracts, we are in agreement with
the respondent-claimant that the presumption mandated by
Section 139 of the Act does indeed include the existence of a
legally enforceable debt or liability. To that extent, the
impugned observations in Krishna Janardhan Bhat (supra)
may not be correct. However, this does not in any way cast
doubt on the correctness of the decision in that case since it
was based on the specific facts and circumstances therein. As
noted in the citations, this is of course in the nature of a
rebuttable presumption and it is open to the accused to raise
a defence wherein the existence of a legally enforceable debt
or liability can be contested. However, there can be no doubt
that there is an initial presumption which favours the
complainant. Section 139 of the Act is an example of a
reverse onus clause that has been included in furtherance of
the legislative objective of improving the credibility of
negotiable instruments. While Section 138 of the Act
specifies a strong criminal remedy in relation to the
dishonour of cheques, the rebuttable presumption under
Section 139 is a device to prevent undue delay in the course
of litigation. However, it must be remembered that the
offence made punishable by Section 138 can be better
described as a regulatory offence since the bouncing of a
cheque is largely in the nature of a civil wrong whose impact
is usually confined to the private parties involved in
commercial transactions. In such a scenario, the test of
proportionality should guide the construction and
interpretation of reverse onus clauses and the
accused/defendant cannot be expected to discharge an
unduly high standard or proof. In the absence of compelling
justifications, reverse onus clauses usually impose an

Crl. M.C. 239/2010 Page 16 of 20
evidentiary burden and not a persuasive burden. Keeping this
in view, it is a settled position that when an accused has to
rebut the presumption under Section 139, the standard of
proof for doing so is that of `preponderance of probabilities’.
Therefore, if the accused is able to raise a probable defence
which creates doubts about the existence of a legally
enforceable debt or liability, the prosecution can fail. As
clarified in the citations, the accused can rely on the
materials submitted by the complainant in order to raise such
a defence and it is conceivable that in some cases the
accused may not need to adduce evidence of his/her own.”

9. In R. Vinod Shivappa (Supra) their Lordship’s have interpreted

Section 138 of NI Act as under:

“12. It is well settled that in interpreting a statute the court
must adopt that construction which suppresses the mischief
and advances the remedy. This is a rule laid down in
Heydon’s case (76 ER 637) also known as the rule of
purposive construction or mischief rule.

13. Section 138 of the Act was enacted to punish those
unscrupulous persons who purported to discharge their
liability by issuing cheques without really intending to do so,
which was demonstrated by the fact that there was no
sufficient balance in the account to discharge the liability.
Apart from civil liability, a criminal liability was imposed on
such unscrupulous drawers of cheques. The prosecution,
however, was made subject to certain conditions. With a
view to avoid unnecessary prosecution of an honest drawer
of a cheque, or to give an opportunity to the drawer to make
amends, the proviso to Section 138 provides that after
dishonour of the cheque, the payee or the holder of the
cheque in due course must give a written notice to the drawer
to make good the payment. The drawer is given 15 days time
from date of receipt of notice to make the payment, and only
if he fails to make the payment he may be prosecuted. The
object which the proviso seeks to achieve is quite obvious. It
may be that on account of mistake of the bank, a cheque may
be returned despite the fact that there is sufficient balance in
the account from which the amount is to be paid. In such a
case if the drawer of the cheque is prosecuted without notice,

Crl. M.C. 239/2010 Page 17 of 20
it would result in great in-justice and hardship to an honest
drawer. One can also conceive of cases where a well
intentioned drawer may have inadvertently missed to make
necessary arrangements for reasons beyond his control, even
though he genuinely intended to honour the cheque drawn by
him. The law treats such lapses induced by inadvertence or
negligence to be pardonable, provided the drawer after notice
makes amends and pays the amount within the prescribed
period. It is for this reason that Clause (c) of proviso to
Section 138 provides that the section shall not apply unless
the drawer of the cheque fails to make the payment within 15
days of the receipt of the said notice. To repeat, the proviso is
meant to protect honest drawers whose cheques may have
been dishonoured for the fault of others, or who may have
genuinely wanted to fulfill their promise but on account of
inadvertence or negligence failed to make necessary
arrangements for the payment of the cheque. The proviso is
not meant to protect unscrupulous drawers who never
intended to honour the cheques issued by them, it being a
part of their modus operandi to cheat unsuspecting persons.”

10. This court in Vijay Chaudhary vs. Gyan Chand Jain, 2008(2) DCR

685 dealt with a similar situation and held that where a cheque is

dishonored for any reason it has to be co-related to the insufficiency of

funds in the account. I agree with the same as the legislative intent is to

stop the dishonoring of cheque and adopt a no-nonsense situation and

punish the unscrupulous person who purport to discharge this liability by

issuing cheques, not intending to do honour it by insufficiency of funds in

their accounts. I find force in the contention of learned counsel for the

respondent that the summoning order of the trial court cannot be quashed

merely on the assertion of the Petitioner that he did not revalidate the

cheque. It is a matter which needs to be proved at trial and hence this court

Crl. M.C. 239/2010 Page 18 of 20
cannot go into the said issue. Reliance in this regard on the case of Veera

Exports (Supra) is well placed, wherein their Lordship’s held:

9. The High Court has also placed reliance on Section 87 of
the Negotiable Instruments Act, which reads as follows:

“87. Effect of material alteration – Any material alteration of
a negotiable instrument renders the same void as against any
one who is a party thereto at the time of making such
alteration and does not consent thereto, unless it was made
in order to carry out the common intention of the original
parties;

Alteration by indorsee – Any such alteration, if made by an
indorsee, discharges his indorse from all liability to him in
respect of the consideration thereof.

The provisions of this section are subject to those of sections
20, 49, 86 and 125.”

The first paragraph of Section 87 makes it clear that the
party who consents to the alteration as well as the party who
made the alteration are disentitled to complain against such
alteration, e.g. if the drawer of the cheque himself altered the
cheque for validating or revalidating the same instrument he
cannot take advantage of it later by saying that the cheque
became void as there is material alteration thereto. Further,
even if the payee or the holder of the cheque made the
alteration with the consent of the drawer thereof, such
alteration also cannot be used as a ground to resist the right
of the payee or the holder thereof. It is always a question of
fact whether the alteration was made by the drawer himself
or whether it was made with the consent of the drawer. It
requires evidence to prove the aforesaid question whenever
it is disputed.

10. It is held by the High Court that a change of date is a
material alteration which affected the interests of the
Respondent. It is held that the Respondent not being a
willing party to the said alteration, the cheques were void as
contemplated by Section 87 of the Negotiable Instruments
Act. At this stage there is no basis for arriving at such a

Crl. M.C. 239/2010 Page 19 of 20
conclusion. In the earlier part of the impugned Judgment it
has been correctly held that this is a question of fact. This is
a fact which will have to be established on evidence during
trial. At this stage the High Court could not have quashed
the complaint merely on the basis of an assertion in the
reply.

11. Under the circumstances the impugned order is set aside.
The Petition filed by the Respondent stands dismissed. The
Judicial Magistrate II, Karur shall now proceed with the
complaint in accordance with law.”

11. Thus, in view of the decisions noted above and the fact that

petitioner’s contention that he did not revalidate any cheque and had no

legal liability to pay is a question of fact which needs to be proved and

determined at trial by way of evidence, the petition is dismissed.

(MUKTA GUPTA)
JUDGE
JULY 8th, 2011
dk

Crl. M.C. 239/2010 Page 20 of 20