Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dilip Virumal Ahuja vs Rekha Vithal Patil And Anr
2022 Latest Caselaw 6453 Bom

Citation : 2022 Latest Caselaw 6453 Bom
Judgement Date : 8 July, 2022

Bombay High Court
Dilip Virumal Ahuja vs Rekha Vithal Patil And Anr on 8 July, 2022
Bench: A.S. Gadkari
Osk                                                       Apeal-268-2011.odt



            IN THE HIGH COURT OF JUDICATURE AT BOMBAY

                   CRIMINAL APPELLATE JURISDICTION

                    CRIMINAL APPEAL NO. 268 OF 2011

Dilip Virumal Ahuja                              ]
Adult, Aged 42 yrs., Occ.Service,                ]
Residing at Room No.8, 2nd floor,                ]
Building No.38, Nityanand Baug Society,          ]
Mahul Road, Chembur, Mumbai - 400 074            ]     ... Appellant
                                                       (Org. Complainant)

            V/s.
1.    Rekha Vithal Patil                         ]
      Adult, Age 41 yrs., Occ. Business          ]
      Having her shop address as Ratna Tailor,   ]
      at Indira Market Shop No.91,               ]
      Opp. Sion Post Office & Sion Bus Depot,    ]
      Sion (West), Mumbai - 400 022.             ]
                                                 ]
2.    The State of Maharashtra                   ]
      In the Ld. M.M. 30th Court,                ]
      Kurla, Mumbai (CC No.4825/SS/2006)         ]     ... Respondents
                                                       (Resp.No.1 - Org. Accused)


Mr.B.S. Nayak for Appellant.
Mr.Prabhanjay R. Dave a/w. Mr.Pradeep P. Kumawat for Respondent No.1.
Mr.S.S. Hulke, A.P.P. for Respondent No.2-State.

                                    CORAM : A.S. GADKARI, J.
                        RESERVED ON              : 27th June 2022.
                        PRONOUNCED ON            : 8th July 2022.

JUDGMENT :

1. This is an appeal under Section 378 (4) of the Code of Criminal

Procedure by the complainant against Judgment and Order dated 11 th January

Osk Apeal-268-2011.odt

2010 passed by the learned Additional Sessions Judge, Greater Mumbai in

Criminal Appeal No. 363 of 2007 preferred by Respondent No.1, allowing the

said appeal and setting aside the Judgment and Order of conviction and

sentence under Section 138 of The Negotiable Instruments Act, 1881 (for

short, 'N.I. Act') of Respondent No.1 by the learned Metropolitan Magistrate,

30th Court, Kurla, Mumbai in C.C. No. 4825/SS/06 dated 3rd May 2007.

2. Heard Mr.Nayak, learned Advocate for Appellant, Mr.Dave,

learned Advocate for Respondent No.1 and Mr.Hulke, learned A.P.P. for

Respondent No.2-State. Perused entire record.

3. It is the case of Appellant that, he knew Respondent No.1 about

six years prior to lodgment of the present complaint. That, Respondent No.1

was in need of money and therefore she approached Appellant and requested

for grant of friendly loan of Rs.5,00,000/- (Rupees Five Lakh Only).

Accordingly, Appellant advanced friendly loan of Rs.5,00,000/- to Respondent

No.1. That, Respondent No.1 in discharge of her legal liability towards

repayment of said loan issued a cheque in favour of Appellant, bearing

No.515582 dated 23rd March 2006 for a sum of Rs.5,00,000/- drawn on

Central Bank of India, Sion Branch, Mumbai. Appellant deposited the said

cheque with his banker for encashment, when the said instrument was

dishonoured and returned to Appellant unpaid with a Bank Memo dated 24 th

March 2006 (Exh.P-4) for the reason 'A/C CLOSED'. After receipt of intimation

Osk Apeal-268-2011.odt

from his bank, Appellant issued statutory demand notice on 10 th April 2006

(Exh.P-5) through his Advocate calling upon Respondent No.1 to pay the

amount due under the subject cheque within 15 days from the date of receipt

of demand notice. The said notice was sent to Respondent No.1 by R.P.A.D. as

well as U.C.P.. Despite receipt of notice, Respondent No.1 neither complied

with the demand made therein, nor replied the notice and therefore Appellant

filed present complaint under Section 138 of N.I. Act.

4. The defence of Respondent No.1 was of total denial. It was her

further defence that, her signed blank cheques were stolen or misplaced from

her shop and the said fact was intimated by her to her bank by letter dated

24th August 2005 and thereafter closed her account. That, Appellant thereafter

misused the said blank cheque and filed present complaint to harass her. It is

also her defence that, her husband expired on 1 st August 2006 and after his

demise her in-laws harassed her and drove her out of house. Her in-laws also

snatched important documents and belongings lying in her house. That, as her

husband was seriously ill and subsequently expired on 1 st August 2006, she

could not reply notice issued by Appellant. She has also stated that,

immediately after loss/misplacement of her signed cheques / cheque-book,

she immediately lodged a complaint (Exh.D-3) with Sion Police Station on

23rd August 2005 and therefore there was no question of issuing any cheque

to Appellant on 23rd March 2006.

Osk Apeal-268-2011.odt

5. The Trial Court after recording evidence and hearing the learned

Advocates appearing for the respective parties was pleased to convict

Respondent No.1 by its Judgment and Order dated 3rd May 2007.

Feeling aggrieved by the said Judgment and Order passed by the

Trial Court, Respondent No.1 preferred Criminal Appeal No. 363 of 2007 in

the Court of Sessions at Greater Mumbai. The Appellate Court after re-

appreciating entire evidence on record was pleased to allow the said Appeal

by its Judgment and Order dated 11 th January 2010 by setting aside the

conviction and sentence recorded by the Trial Court.

In this brief premise Appellant/Org. Complainant has filed

present Appeal.

6. Mr.Nayak, learned Advocate for Appellant submitted that,

Respondent No.1 did not reply notice dated 10 th April 2006 issued under

Section 138 of N.I. Act and therefore it is an admission on the part of

Respondent No.1 towards issuance of disputed cheque. He submitted that, in

a case under Section 138 of N.I. Act, the Court has to presume that the cheque

was issued for discharge of debt. That, once a cheque is issued by a person,

there would be a presumption in favour of the holder of the cheque that the

cheque was issued in discharge of a debt. He submitted that, in the present

case, the cheque was issued towards repayment of friendly loan and therefore

there is presumption in favour of Appellant who was holder of the said

Osk Apeal-268-2011.odt

negotiable instrument. That, the Respondent No.1 has failed to rebut the

presumption which is in favour of Appellant and as contemplated under

Section 139 of N.I. Act. He submitted that, the object of issuance of notice

under Section 138 of N.I. Act is to give a chance to the drawer of the cheque

to rectify his/her omission and also to protect an honest drawer. Silence on

the part of Respondent No.1 in not replying to the statutory notice issued by

Appellant is a strong circumstance, which reflects the falsity of the case of

Respondent. He submitted that, an offence under Section 138 of N.I. Act is

completed on failure by Respondent No.1 to make payment upon demand

notice within prescribed period. In support of his contentions he relied on the

following decisions.

(i) Rakesh Cashew Industry Vs. Shri Damodar K. Ghadi, 2007 C.T.J.

(ii) P. Venugopal Vs. Madan P. Sarathi, (2009) 1 SCC 492

(iii) Chanchal Choudhary Vs. State of Maharashtra & Ors., 2010(1) All MR 181

(iv) Smt.Kiran Yugalkishore Bhattad Vs. Smt.Sushila Ramcharan Kattamwar, 2010 Cri.L.J. 2705

(v) Uttam Ram Vs. Devinder Singh Hudan & Anr., (2019) 10 SCC 287

(vi) Hemant Pavel Gracias Vs. Socorro Santan Fernandes, 2008(1) Mh.L.J. 505

He therefore submitted that, the impugned Judgment and Order

be quashed and the Order of conviction passed by the Trial Court be restored

by allowing present Appeal.

Osk Apeal-268-2011.odt

7. Per contra, Mr.Dave, learned counsel appearing for Respondent

No.1 opposed the Appeal and submitted that, the First Appellate Court has

rightly re-appreciated entire evidence on record and has recorded a finding

that, Respondent No.1 has legally rebutted presumption under Section 139 of

N.I. Act, which was in favour of Appellant. He submitted that, Appellant has

failed to prove that, he ever advanced any friendly loan to Respondent No.1

and towards the repayment of legally enforciable debt or liability the

Respondent No.1 had issued the cheque in-question. He submitted that, there

are no merits in the Appeal and the same may be dismissed.

8. The Hon'ble Supreme Court in the case of Kumar Exports Vs.

Sharma Carpets, reported in (2009) 2 SCC 513, in para No.20 has held as

under :-

"20. The accused in a trial under Section 138 of the Act has two options. He can either show that consideration and debt did not exist or that under the particular circumstances of the case the non-existence of consideration and debt is so probable that a prudent man ought to suppose that no consideration and debt existed. To rebut the statutory presumptions an accused is not expected to prove his defence beyond reasonable doubt as is expected of the complainant in a criminal trial. The accused may adduce direct evidence to prove that the note in question was not supported by consideration and that there was no debt or liability to be discharged by him. However, the court need not insist in

Osk Apeal-268-2011.odt

every case that the accused should disprove the non-existence of consideration and debt by leading direct evidence because the existence of negative evidence is neither possible nor contemplated. At the same time, it is clear that bare denial of the passing of the consideration and existence of debt, apparently would not serve the purpose of the accused. Something which is probable has to be brought on record for getting the burden of proof shifted to the complainant. To disprove the presumptions, the accused should bring on record such facts and circumstances, upon consideration of which, the court may either believe that the consideration and debt did not exist or their non-existence was so probable that a prudent man would under the circumstances of the case, act upon the plea that they did not exist. Apart from adducing direct evidence to prove that the note in question was not supported by consideration or that he had not incurred any debt or liability, the accused may also rely upon circumstantial evidence and if the circumstances so relied upon are compelling, the burden may likewise shift again on to the complainant. The accused may also rely upon presumptions of fact, for instance, those mentioned in Section 114 of the Evidence Act to rebut the presumptions arising under Sections 118 and 139 of the Act."

The said view is followed by the Hon'ble Supreme Court in the

case of Uttam Ram Vs. Devinder Singh Hudan & Anr., reported in (2019) 10

SCC 287.

Osk Apeal-268-2011.odt

9. In the present case, perusal of evidence available on record

clearly indicates that, there is not a whisper in the complaint so also in the

examination-in-chief of Appellant that on which date or in month he advanced

the alleged friendly loan to Respondent No.1. His evidence is also silent with

respect to the fact that, as to how he advanced friendly loan of Rs.5,00,000/-

to Respondent No.1, i.e. in cash or by way of bank transfer. There is no

agreement in writing on record or any receipt executed by Respondent No.1

towards acceptance of the said friendly loan. It is to be noted here that, the

Appellant in his evidence has admitted that, his annual income was

Rs.2,00,000/- and he is a income tax payer. He has not produced any evidence

on record even to remotely indicate that, he was having Rs.5,00,000/- as

surplus amount to advance friendly loan to Respondent No.1. He has also not

pleaded in the complaint nor deposed in his evidence that exactly on what

date or in which month, Respondent No.1 requested him to advance friendly

loan of Rs.5,00,000/-. Appellant in his cross-examination has admitted that,

he did not know husband of Respondent No.1. This important admission given

by Appellant clearly indicates that, the family of Appellant and family of

Respondent No.1 were not having close relations. It therefore indicates that,

the Appellant did not have any personal knowledge about the family of

Respondent No.1 and therefore it is difficult to even presume that Respondent

No.1 will seek friendly loan from Appellant. This is precisely in the backdrop

Osk Apeal-268-2011.odt

of the fact that, it is the contention of Appellant that, he advanced friendly

loan of Rs.5,00,000/- to Respondent No.1 on her oral request. The said

contention of Appellant appears to be not probable and rather doubtful and

therefore difficult to accept. The Appellate Court therefore has rightly

recorded a finding in para No.11 of the impugned Judgment that, without any

writing or any agreement, nobody would advance friendly loan of a huge

amount of Rs.5,00,000/- to anybody.

10. It is thus clear that, Appellant has failed to establish, as to when

the cheque in-question was issued by Respondent No.1. As noted earlier,

Appellant has failed to establish the fact that, when he actually advanced the

alleged hand loan to Respondent No.1. In this context, it is to be noted here

that, Respondent No.1 on 24th August 2005 itself had intimated the fact of loss

or theft of her signed cheques/cheque book to the Manager of Central Bank of

India, Sion Branch, Mumbai, by issuing a letter. She had also given intimation

to the Manager of the said bank for closure of her bank account by a separate

letter. By a complaint dated 23 rd August 2005 (Exh.D-3), Respondent No.1

had also informed to Senior Police Inspector, Sion Police Station regarding loss

or theft of her signed cheques/cheque book from her shop. By a separate

letter dated 6th December 2005 (Exh.D-4), Respondent No.1 had complained

to Senior Police Inspector of Sion Police Station that, the Appellant and his

wife were causing harassment to her and were demanding amount by

Osk Apeal-268-2011.odt

blackmailing her. The said documents bear necessary seal of the concerned

authorities. In view thereof, the presumptions as contemplated under Sections

118 & 139 of N.I. Act are not available to Appellant. A minute scrutiny of the

evidence on record leads to draw a safe inference to hold that, the Respondent

No.1 has rebutted the statutory presumptions by leading cogent evidence in

that behalf. Taking into consideration the defence put forth by Respondent

No.1, it can further be inferred that the Appellant might have misused the lost

or stolen cheques while initially issuing the statutory notice and subsequently

lodging the present complaint. At the cost of repetition, it is to be noted here

that, Respondent No.1 has rebutted presumptions as contemplated under

Sections 118 & 139 of N.I. Act. A corollary thereof is that, the Appellant has

failed to establish the basic fact that, the cheque in question was issued by

Respondent No.1 to discharge her legally enforceable liability and/or debt due

and payable to the Appellant.

11. Perusal of entire record would clearly lead to a safe conclusion

that, the Appellate Court has appreciated the evidence available on record in

its proper perspective and has not committed any error either in law or on

facts while passing the impugned Judgment and Order.

12. Appeal being dehors of merits is accordingly dismissed.

           Digitally signed                                                [A.S. GADKARI, J.]
           by OMKAR
OMKAR      SHIVAHAR
           KUMBHAKARN
SHIVAHAR
KUMBHAKARN Date:                                                                                          10/10
           2022.07.08
           10:59:45 +0530
 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter