Bombay High Court High Court

Satishkumar S/O Premchand Jain vs Krishnagopal S/O Mohanlal Sarda on 24 June, 1993

Bombay High Court
Satishkumar S/O Premchand Jain vs Krishnagopal S/O Mohanlal Sarda on 24 June, 1993
Equivalent citations: (1993) 95 BOMLR 869, 1994 CriLJ 887
Bench: P Patankar


ORDER

1. Heard Shri C. P. Sen, learned Advocate for the applicant, at length.

2. This revision application under section 397 of the Code of Criminal Procedure is for setting aside the order passed by the learned Judicial Magistrate, First Class, Court No. 4, Nagpur, below Exh. 21 in Criminal Case No. 136 of 1990, by which the learned Magistrate rejected the application filed by the applicant challenging the maintainability of the criminal complaint filed by the non-applicant or for quashing the criminal proceedings initiated by the non-applicant.

3. The main question that arises for my consideration in this revision application is if the cheque bounces on presentation for the second time, can a criminal complaint under S. 138 of the Negotiable Instruments Act, 1881 (hereinafter referred to as ‘the Act’) is maintainable. In other words, whether the complainant under S. 138 of the Act can have second cause of action on the same cheque when no complaint was filed by him on bouncing of the cheque for the first time which furnishes him first cause of action.

4. A few facts are as follows :

The applicant issued three cheques dated 26-10-1989 and 15-11-1989 each for Rs. 10,000/-, drawn on the Bank of India in favour of the non-applicant. All the cheques came to be dishonoured by the banker on presentation. Therefore, the non-applicant issued notice to the applicant on 16-12-1989. It is the case of the non-applicant that upon receipt of such notice the applicant approached him and executed a written note asking the non-applicant to present the cheques again. This has happened in the second week of March 1990. Therefore, the cheques were presented by the non-applicant for the second time in March 1990. However, they were again dishonoured. Hence, the non-applicant issued notice to the applicant on 1-4-1990, which was received by him on 4-4-1990. The non-applicant thereupon waited for 15 days and filed the complaint on 8-5-1990. The same came to be registered as Criminal Case No. 136 of 1990.

5. The applicant filed Exh. 21, in the criminal case, contending that the criminal complaint cannot fall within the purview of S. 138 of the Act, inasmuch as the cause of action arose for the non-applicant when cheques were dishonoured for the first time and notice was issued. In view of the provisions of S. 138 read with S. 142 of the Act, the complaint as filed was beyond limitation and hence not maintainable. It was contended that presentation of the cheques for the second time and dishonour thereof cannot furnish any cause of action for the non-applicant to file the present case. The said application came to be opposed on behalf of the non-applicant, contending that the complaint filed was perfectly legal and valid in view of the provisions of Ss. 138 and 142 of the Act.

6. The learned Judicial Magistrate, First Class, Court No. 4, Nagpur, was pleased to prefer the view taken by Andhra Pradesh High Court in Richard Samson Sherrat v. State of A.P. 1992 Cri LJ 2566 to the view taken by the Kerala High Court in Kumarsan v. Ameerappa, reported in 1992(1) Crimes page 23, and to hold that the Negotiable Instruments Act does not lay down any limitation on number of times that the cheque may be presented for encashment within a period of six moths or the validity thereof, whichever is earlier, complaint can be filed even after bouncing of the cheque for the second time. Hence, the application filed by the applicant came to be rejected.

7. The learned advocate for the applicant first submitted that the complaint filed by the non-applicant was beyond limitation in view of Ss. 138 and 142 of the Act since the dishonour of the cheque for the second time cannot furnish a cause for the non-applicant to file the criminal complaint. He submitted that it ought to have been filed within the period of limitation after the cheque bounced for the first time and notice thereof was given to the applicant.

8. The point raised came for consideration before the Division Bench of the Kerala High Court in Kumaresan v. Ameerappa 1992 (1) Crimes page 23. In the said case, the cheque came to be returned to the payee by the banker with a remark ‘refer to drawer’. This happened on 6-11-1989. The payee issued a notice which was received by the drawer on 23-11-1989. No payment was made. The payee again presented the said cheque on 15-1-1990, but the drawee bank again dishonoured it and the payee issued a fresh notice to the drawer, which was received by him on 13-2-1990. No payment was made and, therefore a complaint came to be filed on 13-3-1990. The Divisions Bench observed as follows :

“5. From the scheme of the provisions in Chapter XVII of the Act two features loom large. First is that more than one cause of action on the same cheque is not contemplated or envisaged. Second is, institution of prosecution cannot be made after one month of the cause of action. If more than one cause of action on the same cheque can be created, its consequence would be that the same drawer of the cheque can be prosecuted and even convicted again and again on the strength of the same cheque. Legislature cannot be imputed with the intention to subject a drawer of cheque to repeated prosecutions and convictions on the strength of one cheque.”

It was, therefore, held that the payee cannot have the second cause of action on the same cheque when once he fails to institute a complaint on the strength of the first cause of action. While taking this view the Division Bench different from the view taken by another division Bench of the same High Court in Mahadevan Sunil Kumar v. Bhadran 1991 (1) KLJ 335. Same view as in Kumaresan is taken by the Punjab and Haryana High Court in M/s. K.P.V. Textiles v. M/s. Malook Chand Naresh Chand 1992 (3) Crimes page 494. The Single Judge of the Punjab and Haryana High Court relied upon the judgment of the Division Bench in Kumaresan v. Ameerappa (cited supra) and held that the complainant cannot have second cause of action on the same cheque if no complaint was filed when the cheque bounced for the first time, constituting the first cause of action. In the said case again, the cheque was bounced for the reason ‘exceeds arrangements’. The cheque was presented again and again came to be returned to the payee for the same reason.

9. As again this, the single Judge of the Andhra Pradesh High Court in Richard Samson Sherrat 1992 Cri LJ 2566 had differed from the view taken by the Division Bench of the Kerala High Court in Kumaresan v. Ameerappa (cited supra). In the said case, the cheque dated 20th April, 1991 was presented for encashment and came to be returned first on 23-4-1991 and for the second time on 3-6-1991 with the endorsement ‘refer to drawer’. There was another cheque dated 25-4-1991. It was first bounced and again it was presented on 3-6-1991. It came to be returned with the endorsement ‘insufficient funds’. The third cheque was dated 4-5-1991. It was dishonoured twice on 7-5-1991 and 3-6-1991 with the same endorsement. The complainant issued notice on 10-6-1991 which was received by the accused on 13-6-1991. The learned single Judge negatived the contention that cause of action arose when the cheques were bounced for the first time in view of clause (c) of Proviso to S. 138 of the Act and as the complaint was not filed within a period of one month thereafter, the same was liable to be rejected. He negatived the contention that no fresh cause of action can arise on presentation of the cheques for the second time and such presentation is not contemplated to give rise to a fresh cause of action under Clause (c) of Proviso to S. 138 of the Act. The learned Judge has observed as follows :

“6. The first assumption of the learned Judge in Kumaresan’s case (1 supra), with respect, cannot be accepted when the statute has not laid down any limitation, on the number of times that a cheque may be presented within the period of six months or any shorter period under Cl. (a) of Proviso to S. 138, it will not be desirable to read into the number of times a cheque may be presented. It is common knowledge that in commercial practice, a cheque may be presented any number of times within the period of its validity. The second assumption of the learned Judges of the Division Bench also cannot be accepted, with all due respect. If the cheque is returned and the complaint is filed within the stipulated period after cause of action arose, the cheque has necessarily to be filed along with the complaint and it will not be possible for the complainant to present the same cheque again and the question of the drawer of the cheque being prosecuted again and again on the strength of the same cheque, does not arise. The principle of autrefois acquit or autrefois convict will also come into play and the drawer of a cheque cannot be subjected to repeated prosecutions and convictions on the strength of one cheque. I am in entire agreement with the decision in Mahadevan’s case (2 supra), which, in my considered opinion, laid down the correct view of law.”

10. The same question arose before the Calcutta High Court in the case of Sekhar Gupta v. Subhash Chandra Mondal reported in (1992) 73 Comp. Cases 590. In the said case, a cheque of Rs. 15,000/- was issued on 10th September, 1989. It was presented to the bank for payment, but bounced. It was again presented for the second time but it bounced again. It came to be presented for the third time on 16th November, 1989, but it again bounced. One more cheque was given by the accused to the complainant. It also bounced for three times on presentation, the last being dated 9th November, 1989. Thereafter the complainant gave notice in writing on 18th November, 1989 as per S. 138(b) of the Act. It was received by the accused on 22nd November, 1989 and the criminal complaint was filed on 21st December, 1989. One of the contentions raised was that by the subsequent presentation and dishonour of the cheques, the period of limitation for filing the complaint as per S. 142(b) of the Act cannot be saved. It was observed –

“………. To invoke the provision of section 138 of the Act, the payee or the holder in due course shall have to present the cheque for payment to the bank within a period of six months from the date on which it was drawn or within the period of its validity, whichever is earlier, as enjoined by clause (a) of S. 138 of the Act. In the instant case, the cheques were valid for six months from the dates when they were drawn and as such the period of their validity was six months from the date they were drawn. S. 138 enjoins that the cheque must be presented to the bank within a period of six months or within the period of its validity, whichever is earlier. It does not prohibit or forbid presentation of the cheque to the bank more than once for payment. Nor does it enjoin that such cheques should be presented to the bank for payment only once. So, I am of the opinion that the cheque may be presented to the bank for payment twice or thrice within the aforesaid period of six months or the period of its validity and it cannot be present to the bank for payment beyond the said period of six months or the period of validity …….. On such dishonour of the cheque after they had been presented for payment within the period of six months from the dates when they were drawn, a fresh right accrued in favour of the complainant opposite party and he can certainly enforce that right by initiating a proceeding under section 138 of the Act.”

11. The Division Bench of this Court in the case of Rakesh Nemkumar Porwal v. Narayan Dhondu Joglekar, reported in 1993 Cri LJ 680 (Kurdukar and Saldanha JJ.) made certain observations in this respect. The Division Bench broadly considered the object and effect of introduction of Sections 138 and 142 of the Act by Banking, Public Financial Institutions and Negotiable Instruments Laws (Amendment) Act, 1988 (Act No. 66 of 1988) (hereinafter referred to as ‘the Amendment Act, 1988’) whereby Chapter XVII comprising of Sections 138 and 142 of the Act were inserted with effect from 1-4-1989. In the said case, 12 cheques were issued in favour of the complainant. They were presented to the bankers for payment on 21st June, 1991 and came to be returned with endorsement ‘refer to drawer’. The complainant received the same on 8-7-1991. He issued notices to the accused on 29-7-1991. The complainant filed the criminal case on 9-8-1991. The main contention advanced was that the complaint was not maintainable, inasmuch as 15 days time was not given to the accused to make the payment as contemplated by proviso (c) to S. 138 of the Act. It was contended that the complaint could not have been filed before 15 days were elapsed after the notice was served upon the accuse and payment was not made. The said contention was accepted by the Division Bench. However, it came to be further observed as follows :

“…….. In the case of Sekhar Gupta v. Subhash Chandra Mondal, reported in 1992 (73) Com. Cas 590, the interesting question arose as to whether an action is maintainable under S. 138 in the case of a cheque that is presented for payment more than once. A Division Bench of Kerala High Court in the case of N. C. Kumaresan v. Ameerappa (supra) has taken the view that more than one cause of action on the same cheque is not envisaged and that a complaint is, maintainable only on the strength of the first cause of action when the cheque was returned for the first time. The Division Bench has proceeded on the reasoning that legislature never intended multiplication of the offences in relation to the number of times that the same cheque was dishonoured. In contrast to this view, the Calcutta High Court in the decision referred to supra, and in our considered view very correctly, held that the fresh cause of action accrues every time the cheque is dishonoured but that the period for sending the notice demanding payment is to be reckoned from the date of receipt of information of dishonoured on the last presentation and that, it is on the basis of this action alone, that a complain would be maintainable.”

These observations clearly indicate preference for the view expressed by the Calcutta High Court. I am in full agreement with the said observations and also with the view expressed by the Andhra Pradesh High Court in the case of Richard Samson Sherrat v. State of A.P. and another, and of the Calcutta High Court in the case of Sekhar Gupta v. Subhash Chandra Mondal, and respectfully differ from the view taken by the Division Bench of the Kerala High Court in the case of Kumaresan v. Ameerappa and by the Punjab and Haryana High Court in the case of M/s. K.P.V. Textiles v. M/s. Malook Chand Naresh Chand.

12. Sections 138 and 142 of the Act are as follows :

“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 the 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 one year, 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 fifteen 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.”

“142. Cognizance of offences –

Notwithstanding anything contained in the Code of Criminal Procedure, 1973 (2 of 1974) –

(a) no court shall take cognizance of any offence punishable under S. 138 except upon a complaint, in writing made by the payee or, as the case may be, the holder in due course of the cheque;

(b) such complaint is made within one month of the date on which the cause of action arises under clause (c) of the proviso to S. 138.

(c) no court inferior to that of a Metropolitan Magistrate or a Judicial Magistrate of the first class try any offence punishable under S. 138.”

13. A conjoint reading of these two sections shows that following five conditions are necessary to proceed under them :

(i) The cheque in question should have been issued in discharge of whole or in part of a debt or liability.

(ii) The cheque in question should be presented for payment within six months or its specific validity period, whichever is earlier.

(iii) The payee or holder should give notice of demand within 15 days of receiving information of dishonour which may be due to insufficient funds or the amount payable exceeds the arrangement.

(iv) The drawer gets 15 days’ time after receipt of the notice to make the payment and only if he fails to pay, he is liable to be prosecuted.

(v) Complaint can be made only by payee or the holder in due course within one month of the arising of the cause of action.

Thus, S. 138 of the Act lays down that if a cheque issued pursuant to a debt or other liability is returned by the banker either because the funds were insufficient to honour the cheque or the amount of the cheque exceeds the amount arranged, the drawer shall be liable to be punished as provided therein. A cheque can be presented to the bank within a period of six months from the date on which it was drawn or within the period of its validity, whichever is earlier, as laid down in clause (a) of the Proviso to S. 138. Clause (b) of the said proviso lays down that the payee or the holder in due course may make a demand for payment of the amount covered by the cheque by giving notice in writing to the drawer of the cheque within 15 days of the receipt of intimation of dishonour of the cheque. Clause (c) of the said proviso contemplates 15 clear days’ notice to drawer and enables the drawer of the cheque to make the payment of the amount covered by the cheque within the said period of 15 days after the receipt of the notice. Clause (b) of S. 142 imposes a limitation of one month for lodging a complainant from the date on which the cause of action arises under clause (c) of the proviso to S. 138. Therefore, clause (a) of the proviso to S. 138 does not lay down as to the ‘number of times a cheque can be presented to the bank’. A cheque can be 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. This is the only mandate of law and it does not enjoin that a cheque should be presented to the bank for payment only once. There is no restriction on the number of times it may be presented. A cheque can be presented for payment twice or more times within the aforesaid period of six months or the period of its validity and if it is dishonoured, then on such dishonour of the cheque a fresh right accrues in favour of the complainant every time and he can enforce that right by initiating proceeding under S. 138 of the Act.

14. At the same time, it is not possible for me to forget actual business practice. Many times when cheque is returned by the banker, it is presented again for payment, either because of request made by the drawer or in order to give an opportunity to the drawer to deposit the amount of the cheque in the bank to enable him to pay. Many a times businessmen are required to face some small difficulties due to which the cheques are bounced. The payee or the holder in due course with good intention to accommodate the drawer waits for some time and presents the cheque for payment. If in such cases, it is held that the payee or the holder in due course loses his right under S. 138 of the Act, then the effect would be that the Court would be flooded with prosecutions as payee shall not accommodate, and shall have the effect of taxing the well meaning payee or holder in due course. In the alternative, the payee or the holder in due course shall have to forego the valuable right accrued to him only because of his attempt to accommodate the drawer and avoid creation of bad blood between the parties. In my opinion, the narrow interpretation would do violation of the provisions of Sections 138 and 142 of the Act and it would amount to reading something in them which is not to be found there.

15. In the present case, it is alleged that the applicant requested the non-applicant in writing to present the cheque to the banker for the second time when the non-applicant issued notice to him pointing out the dishonour of the cheque by the banker for the first time. The non-applicant presented the cheque for encashment as per the desire of the applicant himself. It is clear that he has presented it for the second time because of hope created for him by the applicant himself that it will be encased. When it is not encased even on presentation of the cheque for the second time, the non-applicant filed the criminal complaint. In view of this, the applicant is also estopped from raising this contention. For all this, I reject the first submission.

16. The learned advocate for the applicant next submitted that the actual transaction between the parties has taken place before the provisions of the Banking (Amendment) Act, 1988, came into force and, therefore, the non-applicant could not have filed the present complaint. In my opinion, the date of transaction is not relevant. The date of issuing cheque is relevant. In this case, cheques were issued after 1-4-1989, i.e. after the Banking (Amendment) Act, 1988, came into force and every one was bound by it. Therefore, material question is whether cheques were issued after 1-4-1989 i.e. after the relevant provisions came into force. Hence, I reject this contention.

17. The learned advocate for the applicant further submitted that the non-applicant has also filed a civil suit and hence the non-applicant cannot proceed with the present complaint and it should be quashed. It is not possible to accept this contention for the simple reason that the civil suit is for enforcing the civil liability while the prosecution is for punishment as the applicant is guilty of criminal offence. The conviction of the applicant in the present proceeding cannot enable the non-applicant to recover his amount. He can do this by filing the civil suit. Filing of Civil suit and criminal proceedings are not alternate remedies available to the non-applicant. They create different types of rights in the non-applicant-complainant and he can legally proceed with both. Hence, I reject this contention.

18. The learned advocate for the applicant further submitted that when two views are possible, fairness requires that the view which favours the accused should be accepted. In my opinion, there is no question of two views in this case, when, according to me, the complaint filed by the non-applicant is within limitation and maintainable in law.

19. The revision application is rejected summarily.

20. Application rejected.