High Court Kerala High Court

Ramesh vs M.M.Badrudheen on 2 June, 2009

Kerala High Court
Ramesh vs M.M.Badrudheen on 2 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 426 of 2002()


1. RAMESH, S/O.MARICKAR, AGED 43 YEARS,
                      ...  Petitioner

                        Vs



1. M.M.BADRUDHEEN, M.S.M.BAKERY,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.K.R.RAGHUNATH

                For Respondent  :SRI.P.CHANDRASEKHAR

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :02/06/2009

 O R D E R
              S.S.SATHEESACHANDRAN, J.
                  -------------------------------
               CRL.A.NO.426 OF 2002 (A)
                -----------------------------------
         Dated this the             day of June,2009

                      J U D G M E N T

Complainant is the appellant. His complaint filed against

the respondents under Section 138 of the Negotiable

Instrument Act, for short, the ‘N.I.Act’, after trial, ended in a

judgment of acquittal rendered in favour of the accused.

Aggrieved by the order of acquittal, questioning its legality,

propriety and correctness, he has come up with this appeal.

2. The case of the complainant is that towards discharge

of a loan availed, the accused issued Ext.P1 cheque for a sum

of Rs.48,000/- promising its encashment on presentation in

due course. The cheque presented, was however, dishonoured

due to insufficiency of funds in the account of the accused.

Statutory notice issued intimating dishonour and demanding

the sum covered by the cheque was not responded with any

reply or payment. Hence, the complaint was launched to

CRA.426/02 2

prosecute the accused for the offence under Section 138 of

the N.I.Act.

3. The accused, on appearance, pleaded not guilty when

the particulars of the offence were made known. Complainant

got himself examined as PW1 and exhibited Exts.P1 to P3 to

prove his case. Accused questioned under Section 313 of

Cr.P.C. maintaining his innocence contended that he had

availed a loan of Rs.15,000/- from one Shahul Hameed, on

which, Rs.10,000/- was discharged by daily payment. The

balance of Rs.5,000/- alone was outstanding, and the case has

been foisted on false allegations. He examined one witness as

DW1 to prove his defence.

4. The learned Magistrate, after appreciating the

materials produced, accepting the arguments canvassed by

the learned counsel for the accused that the complainant was

bound to prove the date of service of statutory notice of the

accused on dishonour of cheque to reckon the cause of action,

and that having not been established in the present case, it

CRA.426/02 3

was fatal to the prosecution case. The case of the complainant

was also found unacceptable to the court below for the reason

that the complainant, who admittedly carried money lending

business, in his evidence, had stated that there was no entry in

his account as to advancing a loan of Rs.48,000/- to the

accused as alleged in the complaint. The defence set up by

the accused was also found not acceptable to hold the

weakness in the evidence of the defence, would not help the

complainant to improve his case. The learned Magistrate,

rendered the judgment of acquittal, absolving him of the

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

5. I heard the learned counsel on both sides.

Conclusions found by the learned Magistrate had assailed by

the learned counsel for the complainant contending that they

are erroneous both under law and facts. Once a registered

notice was issued in the correct address of the accused,

intimating the dishonour of the cheque and demanding the

sum thereunder, as prescribed under Section 138 (b) of the

N.I.Act, within the time limit stipulated, any defence on the

CRA.426/02 4

plea of non service by the addressee, whatever be the reason,

is bound to prove and establish by him and not by the

complainant, submits the learned counsel for the complainant.

The reasonings of the court below to doubt the case of the

complainant in the absence of any entry on the loan

transaction, giving rise to Ext.P1 cheque, in his account as

admitted by him in his evidence is also attacked by the learned

counsel contending that he was entitled to the statutory

presumption under Section 139 of the N.I.Act, and that

presumption having not been rebutted, he was not expected

to and bound to lead evidence on the loan transaction or

produce the account books. On the other hand, the learned

counsel appearing for the accused contended that the order of

acquittal imputed in the appeal is proper, valid and correct,

and it does not warrant any interference.

6. The point that emerges for consideration is whether

the order of acquittal passed in favour of the accused by the

court below is sustainable under law?

CRA.426/02 5

7. Perusing the records of the case, I find the learned

Magistrate failed to take note of the proved facts and

circumstances presented by the materials produced in the

case. Ext.P1 cheque is dated 10.11.1998. On presentation

before the bank, it was dishonoured under Ext.P2 memo dated

11.11.1998 and intimation of such dishonour from the bank of

the complainant is dated 14.11.1998. Ext.P3 copy of the

advocate notice issued by the complainant is dated

16.11.1998, but seen actually issued only on 21.11.1998 as

evident from the registered receipt attached to the notice.

Registered receipt with the endorsement of the date as above

indicates that notice was issued within 15 days from

intimation of the dishonour of the instrument from the bank,

complied with the statutory mandate. Complaint was filed by

the complainant on 14.12.1998. A notice was properly issued

after dishonour of the cheque and a complaint filed, both

within the statutory period prescribed under Section 138 (b)

of the N.I.Act. But the question involved is whether there was

actual service of notice on the accused and in the facts and

circumstances involved, if any challenge is raised as to the

CRA.426/02 6

non service on whom was the burden to establish such non

service. Accused has not advanced any defence that he did

not receive the notice, when the complainant examined as

PW1 was subjected to cross examination. Even when

questioned under Section 313 of the Cr.P.C., he did not raise

such a defence. Still, the learned Magistrate found merit in

the arguments canvassed by the counsel appearing for the

accused that in order to sustain a prosecution under Section

138 of the N.I.Act, against an offender, the complainant

thereafter has to prove actual service of notice, and in fact,

the date of service of notice also established his cause of

action. In accepting that contention, reliance was also placed

by the learned Magistrate in SLI Import, U.S.A. v. Exim

Aides Silk Exporters (1999 (2) KLT 275 (SC)). I am

afraid, the contentions raised and the reliance placed by the

learned Magistrate, is patently erroneous. In the decision

referred to, the date of service of fax message on dishonour of

the cheque was established on reckoning the cause of action

thereunder, it is held, the offence is complete on the failure to

pay the amount within 15 days there from. It does not in any

CRA.426/02 7

way assist the conclusion arrived at by the learned Magistrate

that over and above issuing a cheque, the complainant is

bound to prove the actual date of service so as to calculate as

to from which date the cause of action inures in favour of the

drawee or the holder of the instrument. If such a condition is

insisted upon, that is, from the drawee or the holder of the

dishonoured negotiable instrument, very often it may be

seeking the imponderable as he will not be in a position to

produce and lead any materials on the actual date of service

especially whether a trickster cheque drawer is able to avoid

service by adopting surreptitious methods. In this context, it

would be advantageous to take note of the observations of the

apex court in Alavi Haji v. Muhammed (2007 (3) KLT 77

(SC)) as to how a defence set up as to non servie of notice in a

proceedings under Section 138 of the N.I.Act has to be

appreciated. In the above decision, the apex court has

observed as follows:

“The requirement of giving of notice is a
clear departure from the rule of Criminal
Law, where there is no stipulation of giving
of a notice before filing a complaint. Any

CRA.426/02 8

drawer who claims that he did not receive
the notice sent by post, can, within 15 days of
receipt of summons from the court in respect
of the complaint under Section 138 of the
Act, make payment of the cheque amount and
submit to the Court that he had made
payment within 15 days of receipt of
summons (by receiving a copy of complaint
with the summons) and, therefore, the
complaint is liable to be rejected. A person
who does not pay within 15 days of receipt of
the summons from the Court along with the
copy of the complaint under Section 138 of
the Act, cannot obviously contend that there
was no proper service of notice as required
under Section 138, by ignoring statutory
presumption to the contrary under Section 27
of the G.C.Act and Section 114 of the
Evidence Act. In our view, any other
interpretation of the proviso would defeat the
very object of the legislation. As observed in
Bhaskaran’s case (2003 (1) KLT 381
(SC)) if the-giving of notice-in the context of
Clause (b) of the proviso was the same as the-
reciept of notice-a trickster cheque drawer
would get the premium to avoid receiving the
notice by adopting different strategies and
escape from legal consequences of Section
138 of the Act.”

Not only that no defence was canvassed by the accused as to

non service of notice, in the present case, no circumstances

indicating such non service was also placed on record. When

that be so, the enquiry proceeded by the learned Magistrate

CRA.426/02 9

on that question, solely based on the arguments canvassed by

the learned counsel for the accused and on placing reliance

on SLI Import’s case and Alavi Haji’s case (supra), that

actual service of notice on the drawer is necessary to reckon

the cause of action, was totally unwarranted. In the light of

the registered receipt produced, evidencing the issue of notice

within the time as mandated by the Statute and having regard

to the fact that no defence was canvassed by the accused on

non service of notice, it has to be concluded that there was

actual service of notice on him as prescribed by law. The

learned counsel for the complainant is justified in contending

that in the proved facts of the case, complainant is entitled to

the presumption under Section 139 of the N.I.Act, and he is

not bound to produce the account books regarding the loan

transaction. Evidence of the complainant that no entry is

made in his account books on the loan transaction with the

accused has no significance when the transaction is practically

conceded by the accused, setting up an alternate version of

receiving only a lesser sum through another and discharge of

a substantial portion by part payment. The court below has

CRA.426/02 10

also observed that evidence of DW1 is unreliable as he was not

a person referred to as the commission agent when

complainant as PW1 was subjected to cross examination by

the accused. The defence of the accused remains

unestablished by any materials and it was correctly found

unacceptable by the court below. So much so, in the proved

facts and circumstances, the irresistible conclusion that

follows is the guilty of the accused for the offence under

Section 138 of the N.I.Act. In reversal of the order of acquittal

of the accused, he is found guilty and convicted under Section

138 of the N.I.Act.

8. Having regard to the nature of the offence, falling

under Section 138 of the N.I.Act, I am of the view that

incarceration of the accused in prison for a term is not called

for to advance the ends of justice. Accused is sentenced to

undergo imprisonment till the rising of court and to pay a sum

of Rs.48,000/- as compensation under Section 357 (3) of the

Cr.P.C. to the complainant within two months from the date of

receipt of copy of this judgment. In default of payment of

CRA.426/02 11

compensation as directed, the accused shall undergo simple

imprisonment for two months more. The accused shall appear

and his sureties shall produce him before the Chief Judicial

Magistrate Court, Palakkad, on 3.8.2009, and the learned

Magistrate shall execute the sentence as directed.

Appeal is partly allowed.

S.S.SATHEESACHANDRAN
JUDGE

prp

S.S.SATHEESACHANDRAN, J.

——————————————————–

CRL.R.P.NO. OF 2006 ()

———————————————————

O R D E R

———————————————————

23rd March, 2009