High Court Karnataka High Court

Umadevi Kumar vs Goverdhan Dass on 10 December, 2010

Karnataka High Court
Umadevi Kumar vs Goverdhan Dass on 10 December, 2010
Author: N.Ananda
_. 1 an
IN THE HEGH COURT op" KARNATAKA AT BANGALORE

DATED THIS THE 10TH DAY OF DEcEMB13:Ii2o'_1ek?:;~ ~ 
BEFORE A A"  2 
THE HONBLE MR.JUs"fiCE ~N.ANz24z\itjA__  

CRIMINAL  NQ.9'Q1/2004 " . 2
BE'I'WEEN:   A. '  "  .
Smt.UInadevi Kurnar

W/o Sri.Keshava Kumar

Aged about 40 Years J 

No.284, 3431 Cross, 93* Main  _  , 

4th Block, Jayanagar, Barigaiore. E }    A  ...APPELLANT
[By Sri.K.Raghavendra, AdVovcat'Ve'fo'r Sri.Cv.V~..Nagesh, Sr.
Advocate} r     7 "

AND: H     
Sri.Goverdhan«.Dass'_V__      '

S/0 ;£{.K.Dassg.. 4 _ 

Aged';91§c=ut 44'yea.rst _  -. ' '

No.124., 2021 Cross .:_K_.R;Layo:.;t

Bib Phase, J;~P.Na*gaf,.Ban'galore W 560 078.
Presently V' "

N(;j.78,_.19th Mainf 2011 Cross

S.fv'[.S,_La3(out, 5fi'rP1.1.as'e, J .P.Nagar

 .Banga1ore?--.560 078. ...RESPONDENT
'  {By E-3-1_I1t;Ncthravathi.K, Advocate for K. Giridhar 8: P.V.Vasudevan
 Ass_oeta'Les'; .Ak.ivocates)

 V'.I'}'1is:'.y.ai3peal is flied under section 378(4) Cr.P.C., to set
aside "---the' judgment dated 29.05.2004 passed by the XX
Additvionai City Civil} and Sessions Judge at Bangalore in

 A. VC_r1.A.VNo.671/2003 and restore the judgment dated 04.11.2003

passed by the XV} Additional Chief Metropoiitan Magistrate,

A  Bangalore City in C.C.No.3-4945/2001.

This appeal coming on for finai hearing this day, the Court

A delivered the following:



 discharged, the

M2
JUDGMENT

The appellant was the

comp.lai11_”‘ .;.V in

C.C.No.34945/2001 initiated for an

undersecfion 138 oftheINegouabh:insUinnenE§AcLsL881

[for short, ‘the Act}, alleging-y_that Viieslponde1’1t,{accuse;d’had’;

drawn a cheque favouringui”eoinplainanti for 19321 sum of
Rs.70,000/– to discharge’_Vl legal–lylrecoverable debt; on
presentation, cheque statutory notice

caused by the ‘r’;VQmplé._inantxto'”acciis~e.d.Was refused.

2. Then not disputing signature on the
chequesyghad cor;-tended “that the complainant A frequently
visiting his ..house must have stolen blank signed cheque

‘i it – g V f’rom3–th.e “housed of “accused. The accused also contended that
he had borrowed a sum of Rs.70,000/– from
by pledging his L.i.C. Policy as a collateral
security; during the month of October 1999, he settled

it V._entire loan amount with interest. After entire loan was

complainant demanded a sum of

Rs.20,000/– as penal interest. When the accused refused to

I\.7< 5/'~"'-"'"

&

‘\1

-3 –

pay, complainant has used stolen cheque.«….to:i.’:
complaint before trial Court. The accusedi__ha.s.
receipt of statutory notice. The accuse’d
he had shifted his residence froIn__”house
20th Cross, K.R.Layout, J 6*}; to
“house bearing No.78; .l9ih Main,”‘S.M§.S.Layout,

5th Phase, J .P.Nagar,

3. The ;Ti11dgt€.:_4’oii’.j/’app;-eciation of evidence
has disbelieved that complainant had
stole::ii”the’_’ The learned trial Judge
has also of accused that he had paid

entire loan” which he had borrowed from the

co1npl:ai.nant. “”” ‘learned trial Judge has held that

caused statutory notice and accused

avoided of notice, therefore there is deemed service

of The learned trial Judge convicted accused. The

accused challenged the judgment of conviction in Criminal

‘Appea1No.671/2003. ,r\,_

-4 ‘-vrvw

4. The learned Judge of {appellate Court reversed the
judgment of conviction by holding that there was

of notice on accused; therefore, there was no cause.V’o–£_l:action

for the complainant to initiate complaint. ‘

of Lappellate Court has found
Judge, by holding that posta1_cover–~niarked ,
an endorsement “left the and iziraslnolldeemedl
service of notice. The ~-Ifappellate Court has
relied on the admission’ th.fe:vlbl__c.omplainant that

aCCU.S€d”‘h.7:.jl.li-ileffiihis p«revious”house about one year prior to
the date 4’ of ” ‘complainant before the trial
Court. of Lappellate Court has referred

to’-tthell’provisions______of General Clauses Act, which is not

» :relpevant.pte,_fac_ts and circumstance of the case. The learned

Court holding that there is no proper

selfzicelgprextersed the judgment of conviction and acquitted

C ‘aecpusveld. The learned Judge of {appellate “Court did not

C”-bother to answer other points, which were considered and

W ‘ f

_ 5 _
decided by the learned trial Judge. Ther’e1’o.r”e.,Vp'””..the

Complainant has filed this appeal.

5. I have heard Sri Raghavendra;K,, l’ea1fI1e0c:3I.f70r ‘ 1.

the complainant and Miss NethraVathi,’llearr1ed_couf1s.elV’lfor
accused and I have bee–na”‘1~.t_hr0ti’gh v:1;¢v~.ev:’¢1e11cLe

judgments of the Courts below…’

6. The statutory notice s’ent–»fpo__’.Vaccused under a

registered The same was

returned. postal envelope and
ackr1ow’ledgrner1t..§1vas’lVinarlged as EX.P.6.

7. As’=«coul.dlbeA’see13:~’b0’fr0rn the contents of Ex.P.6, notice

E ton ’tile-…respor1dent/accused namely Goverdhan

‘ .l’DapAs–,__res;id1f1g_at N0.124, K.R.Layout, 20*” Cross, 6th Phase,

” . l}§3angal0re–78.

8; V-._”Z\s ‘could be seen from postal endorsement, concerned

. Vpostfnan had visited address of respondent on 07.06.2001,

“f”»06″.06.2001, 09.06.2001, 11.06.2001 and 12.06.2001, on

which day he had made an endorsementmiVffiécfpithe
intimation”. If addressee had left addressp,””‘thev
postman would not have made a’riAAendorsem;eritV:’ b T
visited address of respondent 3,,
09.06.2001, 11.06.2001 it i’2.i0.0′.2o0f0ivsihéreforé; ‘
observation of learned Jizdgehii’oifiljappellateV-tlourt that
concerned postman as “left the
address” is erroneougsiidddd V V d d

9. It diiririgmcross–examination on
aaccused was not residing in the
preyious vacated previous house about
one yeadrvpanordpto The accused might have vacated

house on”O6_.__Q6..v2001. The learned Judge of Lappeiiate

‘ ‘reiying___on this admission has heid that complainant

H ‘– Addbeiné of shifting of residence by accused had

deiiberatedlvy sent notice to earlier address of accused. As

” already stated, complainant was examined on 14.11.2002.

complainant has deposed that accused had Vacated his

‘T house in occupation about one year prior to 14.11.2002,

!\?.=–~:+Q~’0’w~<L,

_ 7 _
which relates to 14.11.2001. Therefore, date

Vacating his earlier house relates to a

statutory notice was sent on O6..G6'.2.OO1.'_:a1r.eadyA_statedl 2 j 2'

the concerned postman had Visited
07.06.2001, 08.06.2001,"'._Vo*a..V_0s.l2'o<i_i,.
12.06.2001. The learned 1w«appe'll'ate_AAC"o:L1rt Without
properly reading postal endorsement
has recorded it

10. purporting to be

exe(:::uted2_’by*.fh1’s respect of house bearing No.78,
199* ‘Cross, Chengama Raja Garden,

J.P.Nagar”V.fPl1ase, .Bangalore«~56O 078. This lease deed Was

A (;”x.ect1’ted”l*on 20.20’4’.’2001. The lease deed is written on a half

The contents of lease deed do not inspire

‘c_onfid.e.nce..’2The person mentioned as landlord was not

examined before the trial Court. Even if contents of lease

3″ , ideed are accepted on their face value, we do not find date of

delivery of premises to accused either on 20.04.2001 or on a

subsequent date. f\; _ 0,_ L ‘

8 V

11. At this juncture, it is relevant to state thattoauccused

had relied on Ex.D.2. The accused has not
had taken delivery of possession of premises. hp
The accused was examined on T
contended that he vacated: his e;u1_i§r house. “afig1’ta:”it¢r_
execution of alleged lease Thettaccused
has not produced that he
had left his previous In the normal

course, if a were to shiftf’huismresidence, he has to

necessarily’ samewto domestic gas supplier,
telephone intimate postal department

rega.rdingfl°chVa11ge of postal address. The accused has not

p pro’dt1’eedi~a scrap”‘o”f paper to prove that he had shifted his

20.04.2001. The lease deed as per Ex.D.2 is a

T ‘ooncoctedidocument. The Courts below have disbelieved the

doctzment marked as E3x.D.2.

12;: Thus from the above, it is clear that statutory notice

as per E3x.P.7 was sent to correct address of affugsed. The
r’
I

3’\_?, (x ” C5″-“””£;\,

accused was not available at the time of of

registered post. The postman had Visitedfthe-A.hou’seV_$_”of”

respondent on 07.06.2001, ..0a..0e.2001i_,d7–02.’0e’.120o..1,V’

11.06.2001 and 12.00.2001, o£~.,w€1:ich

intimation, which is c1ear__.fr.om end0rse1nei1t””‘made in

Ex.P.6. As already stated, d.udge_of,ii~appeilate
Court has misread in the copy of
LIC policy heldhy aceushedr, 13.3.0.1, address of
accused is Cross, K.R.Layout, 6″‘
Phase, Therefore, finding of
learned of_ Court that there was no proper
servicedcféd accepted. The notice sent to

accused was returned, as it was not claimed by accused.

‘ 9′ _ in avvhclecisioriddredported in 1999 (8) Supreme 608 (in the

case’ ..of«…huK.i3h.a.skaran Vs. Sankaran Vaidhyan Balan &

aiaother}, tlfieA9SupreIr1e Court has he1d:~

“On the part of the payee he has to make a

it demand by “giving a notice” in writing. If that

A was the only requirement to complete the offence

on the failure of the drawer to pay the

(V.

c que
. /I A. fix ‘L~.£: ,1 1,

All! 10 _u

amount within 15 days from the date
“giVing”. the travails of the proseculéiicil .
have been very much lessened…-.V.Al_jBu?[~l,/Qthe b
legislature says that failure on.1;_he’_ of
drawer to pay the amount’ishr_)’u1d
days “Of the receipt’ of the’-said’ V
therefore, clear that notice”. the context

is not the sameyyas retceipt”of”notice.« is a
process of whichilllreceihpig,is accomplishment.

It is for the payeevihto. p’¢rn$_n~ii’tijefiprmer process

by the iiéiice. l:to:.”‘tl.1..¢:.fldrawer in the
co: __ t it

14. NpouiilaClVerting.to~.t_he defence of accused, I find that
accused has ta_1{enA’irico__n”sistent and contradictory stands.

15.~ . in éi’ decisionlreported in AIR 2010 so 1898 (in the

l V. = p V ciasvs:/jf Rangappd”u.lMohan). the Supreme Court has held:–

V ” fllie presumption mandated by 3139 of
does indeed include the existence of
“leg’ally enforceable debt or liability. 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

t
‘~._&\.k”C}.\_’

f\.7. CL’

W 11 –.

constested. However there can be no doubt;_

that there is an initial presumption…vv’h.ichf
favours the complainant. S. 139 of ”

example of a reverse onus clause that
included in furtherance
objective of improving credibility’.
negotiable instruments’ 2 While of

the Act specifies a strong criminall_reme};:1y in
relation to disshoQnotu_* for’. cheduesv, the
rebuttable presdumpptioniutndier-V:f_Section 139 is a
device prevent*undue._d_elayf the course of

litiga{tiorQ»’ ‘Elovvevgver, it .mU’s’i:—-~’.:>e remembered

punishable by S. 138 can

be ‘better’described–__as a regulatory offence since

the bouncing of’c’heques is largely in nature of

a c’ivilV’wrong’*wh~ose impact is usually confined

Vito the “private parties involved in commercial

.t1*ans.actions. In such a scenario, the test of

:::”»proportj.onality should guide the construction

arid interpretation of reverse onus clauses and

accused/ defendant cannot be expected to

. discharge an unduly high standard of proof. In

the absence of compelling justifications, reverse
onus clauses usually impose an evidentiary

burden and not a persuasive burden. Keeping

N’ \___£L<1

_12 ,

this in view, it is a settled position that when
accused has to rebut the presumption'.under: *'
Section 139, the standard of proof

is that of 'preponderancell of g_11srobabi'1it_ieg§fl
Therefore, if the accused"gis?'_A_Aablle
probable defence which creates
the existence of a enfor'ce_able-I debtmor
liability, the prosecution–.c_anl'fail. 'l'he=acc:used
can rely on the[materials""-svbrliaiitted by the
complainant in__order ipraiselvsiiiclii a defence
and it'i:s__i'_conceiv;ib1e cases the
accused adduce evidence of

his/11.1e'r . «.

the 1 accused has disputed that
cheque ‘r1O.t_iV-ssued’ discharge legally recoverable debt.

to ‘accused, he had borrowed a sum of

‘.V.”Rs.g7*’@,,oQo,/:41rrom the complainant on 06.11.1996 by

“11.1.C.Po1icy as a collateral security and he was

demanded to pay interest at 5% per month. In his evidence

it it ‘byway of affidavit, DWI has stated that he had settled

entire loan amount during the month of October 1999 and

9 obtained an acknowledgment dated 06. 11.1996, duly signed

!’\’?. L4’/\~ ’14- .

,13 ,

by the complainant. This document was neither confronted

to complainant nor it bears date on which was

discharged. On the other hand, Ex.D.1 gives

that on 06.11.1996, accused had pledged_his_u_L..l.VC,:’Policy”tol

secure loan of Rs.70,000/–. soecalled at ‘

E3x.D.l. does not relate, to tranlsactionflbetwee}>l.,a¢hep

complainant and accused.l’V’T:he. endorsefneiit ‘reads “this
policy is with SLMCB_&_ Cooperative

Bank) from 27.10.1999;”-1Thlev’velndo:sefienti.made on EX.D.1,

does.»”n’ot any”- ‘meaning. Above all, L.I.C.Policy
0btE1Vi’K1€d:OI”1 cannot be secured to raise
loan. L.l’.C:bPolicy”.’obtained by a person is not a transferable

scizuritv. Therefore, accused has miserabl failed to rove
_ _ __3 pg .. ….. _. Y P

» ;’pl.ea o_f’d1scha_rge.

2 1v’:3,r ._second version of accused that complainant had

stcl.eri-Viacheque from the house of accused is ridiculous.

b ‘A The accused has not made it clear as to why he had left

signed blank cheque in his house. The accused does not

“give date on which he noticed theft of his slgned blank

A, 14 _

cheque. The accused has no case that contents of cheque
were filled up by the complainant. ‘Iherefore.vp.th:fleo.ry of
complainant stealing blank signed cheque of
accused and thereafter filling up conteiitslvjfqopfp
presentation and making use’ ‘
complaint is totally absurd. defence».
accused is hardly sufficient ayailable

to complainant under ~.s_ectionM1 ofthe Act’.H°

17′. From the above discu’ssion,__._it~.i’s_clear that accused

had Viu1’itvenablefdefenceto a\foid– consequences of dishonour
of Cfh.eq’~._1’e.’ accused had short–lived success
before Iuiap-pellate this juncture, it is necessary to

reiterate that””short¢.lived success of accused was due to

.A ymiscofncpepition of facts by the learned Judge of I–appe1late

2 I hold that complainant has proved that

accused “has drawn disputed cheque in favour of

hi ~ complainant to discharge legally recoverable debt. On

‘”._Vp’resentatior1, cheque was dishonoured. The complainant

“had caused statutory notice to the address in which

5
R?’ ///L..~__ f\/’__.».,_ w