Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Hitendra Vinayakrao Uapdhayay vs Shankar Rajram Gaud
2025 Latest Caselaw 1293 Bom

Citation : 2025 Latest Caselaw 1293 Bom
Judgement Date : 8 January, 2025

Bombay High Court

Hitendra Vinayakrao Uapdhayay vs Shankar Rajram Gaud on 8 January, 2025

2025:BHC-AUG:1442


                                                {1}              Cri. Appeal 882-2023


                    IN THE HIGH COURT OF JUDICATURE OF BOMBAY
                               BENCH AT AURANGABAD

                              CRIMINAL APPEAL NO. 882 OF 2023

             1.      Hitendra s/o. Vinayakrao Upadhyay           ... APPELLANT
                                                                 (Original Complainant)
                                              VERSUS

             1.      Shankar s/o. Rajaram Gaud                    ... RESPONDENT
                                                                      (Original Accused)
                                        ...
             Mr. V.D. Hon, Senior Advocate i/b. Mr. Mayur Subhedar -
             Advocate for Appellant
                                        ....

                                        CORAM : SANJAY A. DESHMUKH, J.
                                        DATE : 8th JANUARY, 2025
             JUDGMENT :

1. Heard learned advocate for appellant.

2. This appeal is preferred by the complainant against the

judgment delivered by the learned Judicial Magistrate First Class,

Parbhani, Tq. and Dist. Parbhani (hereinafter referred to as "the

learned Trial Court") in Summons Criminal Case No. 930 of 2017

dated 03.03.2022. It was a complaint against the

accused/respondent under the Negotiable Instruments Act, 1881

(hereinafter referred to as "the N.I. Act" for short). It was

dismissed.





             Pooja Kale
                                 {2}              Cri. Appeal 882-2023

3. The complainant/appellant contended that, he was a partner

in a firm named and styled as a Country Liquor Shop No. CL-III-13

situated at Zari, Tq. and Dist. Parbhani, having license in the

name of Vinayakrao Narmadashankar Upadhyay, who is his father

and partner of firm. The complainant used to supervise the said

shop as a partner. The accused and his sons were appointed as a

Manager to look after the day to day affairs of the shop and

conduct of that business. The complainant was not interested in

that business. The accused made request to him to transfer the

license of said Country Liquor Shop in his name. The complainant

agreed to transfer license of CL-III-13 of the said shop and its good

will in favour of accused. As there was goodwill of shop, it was

agreed to sell it for consideration of Rs.25,00,000/- (rupees Twenty

Five Lacs only). Subsequently the consent of complainant and his

father for transferring license was obtained and on the basis of

that a liquor shop license was transferred in the name of

respondent/accused. For that the application was forwarded by

the complainant to the Collector, Parbhani. The accused had

agreed to pay that amount of Rs.25,00,000/- through the cheques.

The agreement was executed before the Notary. The accused

issued five cheques bearing Nos.4011, 4012, 4013, 4014 and 4015

Pooja Kale {3} Cri. Appeal 882-2023

of amount of Rs.5,00,000/- each dated 05.04.2017, 10.04.2017,

15.04.2017, 20.04.2017 and 25.04.2017 respectively in favour of

the complainant.

4. The cheques were deposited in the bank account of

complainant but those were dishonoured. A statutory notice was

sent to the accused dated 27.04.2017 through advocate of

complainant. It was served on the accused. On 08.05.2017 the

accused replied to the said notice and denied to pay that amount

of Rs.25,00,000/- of cheques. Therefore, the complaint was filed.

5. The process was issued against the accused. The oral and

documentary evidences were adduced by the complainant. The

accused did not adduce any oral evidence. He submitted

documents of civil suit, etc. at Exhibit-76. The learned Judicial

Magistrate First Class dismissed the complaint and acquitted the

accused on the ground that, there was no legal liability of accused

to pay that amount to the complainant.

6. The grounds of objections of this appeal are that, the learned

Trial Court did not consider the presumption under Section 138 of

the N.I. Act. The evidence was not properly appreciated. The

reasons and findings were neither legal nor correct. It is lastly

Pooja Kale {4} Cri. Appeal 882-2023

prayed that the appeal be allowed, the impugned judgment be set

aside, the complaint be allowed and accused be sentenced.

7. The learned advocate for complainant/appellant argued that,

the learned Trial Court failed to consider admitted fact that

agreement to sale of said shop in its proper perspective. He pointed

out that, the reasoning given by the learned Trial Court are not

legal and correct. He is relying upon the precedental law of Sri

Sujies Benefit Funds Limited Vs. M. Jaganathuan in Criminal

Appeal No.3369 of 2024 [@ Special Leave Petition (CRL.) No. 4022

of 2022] decided by the Hon'ble Supreme Court on 13.08.2024.

Paragraph No.15 of it reads as under :

15. This Court in Dashrath Rupsingh Rathod V. State of Maharashtra, (2014) 9 SCC 129 held that, "An offence under Section 138 of the Negotiable Instruments Act, 1881 is committed no sooner a cheque drawn by the accused on an account being maintained by him in a bank of discharge of debt/liability is returned unpaid for insufficiency of funds or for the reason that the amount exceeds the arrangement made with the bank." The fact that the cheque was issued as a consequence of failure to repay the loan taken by the respondent from the appellant to which the interest was added would more or less settle the issue. However, in the present case, a discrepancy apropos the rate of interest, whether it be

Pooja Kale {5} Cri. Appeal 882-2023

1.8%, 2.4% or 3% per month was not sufficient to disbelieve the claim of the appellant. Though the respondent before the learned Trial Court had contended that there was no loan transaction between the parties, but still, before the Appellate Court, by way of additional evidence, he marked receipts to show the re-payment of loan. Even there, the respondent did not produce all the receipts showing total discharge of the loan amount, as was noted by the Appellate Court, and only the difference in the rates of interest as well as the finding that substantial amount has been repaid led to the acquittal of the respondent.

8. Following points emerged for consideration :-

(i) Was it proved by the complainant that those five cheques of an amount of Rs.25,00,000/- were issued for legally enforceable liability of the accused?

(ii) Is the impugned judgment illegal and require

interference?

9. It is case of the accused that, he gave those cheques to his

brother when the construction of the liquor shop was completed.

Those cheques were given for security. The complainant denied

that those cheques were accepted by him as security.

10. The agreement for the sale of good will of that shop is at

Exhibit - 28. The disputed cheques are at Exhibit 29 to 33. The

Pooja Kale {6} Cri. Appeal 882-2023

cheques written memos are at Exhibit 34 to 38. The statutory

notice issued to the accused is at Exhibit - 39. The reply to the

notice is at Exhibit - 41. The copy of the form CL -III is at Exhibit

42 to 44. The accused had not adduced the evidence. The

agreement to transfer shop between the complainant and accused

is at Exhibit-28. The admitted fact is that, the disputed cheques

were issued by the accused. Now the question before this Court is

whether those cheques were issued as per the agreement executed

by him for transferring the said license in his name or it were given

as security.

11. The evidence of complainant (C.W.-1) at Exhibit-22 is mostly

in accordance with the complaint. During his cross-examination,

he had admitted that, the country liquor partnership firm is

registered but has not yet been dissolved. However, he could not

recall its registration. He admitted that, all the partners made an

applications before the Collector, Parbhani for transferring the

license. In his further cross-examination, he had admitted that, he

had not made any complaint to the Collector or Excise Department

against the accused regarding the transfer of license. He also

admitted that, the original agreement is in the custody of the

accused. It was also lastly suggested that the bank cheques were

Pooja Kale {7} Cri. Appeal 882-2023

misused to harass the accused.

12. The defence of the accused is that, an agreement at Exhibit -

28 was executed between the brother of complainant and him. The

land was purchased by the wife of accused and in that transaction

the brother of complainant obtained the blank cheques from the

accused, which were subsequently misused by the complainant.

13. The learned Trial Court held in para No.44 of impugned

judgment that an agreement at Exhibit-28 was executed and in

view of that post dated cheques were issued in favour of the

complainant. In para No. 49 of the impugned judgment, the

learned Trial Court held that, written agreement is a basic

document and original of it was not produced on record. In para

No.54 of the reasons of the judgment of the learned Trial Court,

the learned Trial Court erred in holding that, the fact of amount of

Rs.25,00,000/- was not stated by the complainant before the

Collector when his statement was recorded for transferring the

licnese in the name of accused. Particularly when the fact of

issuance of chequs of Rs.25,00,000/- is proved.

14. It is admitted fact that an agreement (Exhibit-28) was

executed. In para No. 58 of the impugned judgment, the learned

Pooja Kale {8} Cri. Appeal 882-2023

Trial Court erred in holding that Navalkishor was not present at

the time of finalising that amount. However, the learned Trial

Court erred in not believing the evidences of complainant and

Navalkishor (C.W. 3), which are not disproved by the accused.

15. In view of the admitted fact of issuance of five cheques and

proved evidence of complainant the burden of proof of issuance of

cheque has been discharged by the complainant and therefore

presumption under Section 139 of the N.I. Act is applicable to this

case to dispense with the partial proof of issuance of the cheque

for legal liability. Therefore, the onus to disprove that accused had

not issued those cheques for his legal liability lies on him to prove

his defence that, the cheques were given for security purposes to

the complainant. But for that the accused did not enter into the

witness box. Therefore adverse inference can be certainly drawn

against him under Illustration (g) of Section 114 of the Indian

Evidence Act, 1872 that if he would have entered into the witness

box and adduced his evidence that must go against him. The

accused did not enter into witness box to prove his defence by

facing the cross-examination and disprove the evidence of

complainant and rebut presumption against him as per Section

139 of the N.I. Act. It is not even disproved by any of the

Pooja Kale {9} Cri. Appeal 882-2023

documentary evidence filed with list (Exhibit-76) filed while

recording his statement under Section 313 of the Code of Criminal

Procedure, 1973.

16. From this conduct of complainant and accused with the

entire evidence discussed above, it is undoubtedly proved that, the

accused intentionally issued the chques in favour of the

complainant for legally enforceable liability as per an agreement at

Exhibit - 28, which are undoubtedly proved facts. The learned

Trial Court erred in considering all these aspects in its proper

perspective and on the basis of admissions of the complainant and

Navalkishor (C.W. 3) it came to the wrong conclusion that, the

accused is not liable to pay that amount of Rs.25,00,000/- of

cheques and it is not his legal liability to pay that amount to

complainant.

17. The admitted fact is that the said transaction was acted upon

and its benefits were received by the accused. The good will of the

partnership of plaintiff is also property. The respondent/accused

cannot approbate and reprobate about that transaction by denying

his liability after taking benefit from the agreement at Exhibit - 28.

It is against the principle of qui approbat non reprobat which is

Pooja Kale {10} Cri. Appeal 882-2023

held by Hon'ble Supreme Court in the following precedental laws :

(a) Shyam Telelink Limited Vs. Union of India reported in (2010)

10 Supreme Court Cases 165. Paragraph No.23 it held as follows :

23. The maxim qui approbat non reprobat (one who approbates cannot reprobate) is firmly embodied in English common law and often applied by courts in this country. It is akin to the doctrine of benefits and burdens which at its most basic level provides that a person taking advantage under an instrument which both grants a benefit and imposes a burden cannot take the former without complying with the latter. A person cannot approbate and reprobate or accept and reject the same instrument.

(b) Harshad Kumar Natwarlal Dalal and Ors. Vs. State of Bihar

in Writ Petition No.47 of 1975. In paragraph No.48 it is held as

follows :

48. It is a fundamental principle of general application that if a person of his won accord, accepts a contract on certain terms and works out the contract, he cannot be allowed to adhere to and abide by some of the terms of the contract which proved advantageous to him and repuddiate the other terms of the same contract which might be disadvantageous to him. The maixm is qui approbat non reprobat (one who approbates cannot reprobate). This principle, though originally borrowed from Scots Law, is now firmly embodied in English Common Law. According to it, a party to an instrument or transaction cannot take advantage of one part of a document or transaction and reject the rest. That is to say, no party can accept and reject the same instrument or transaction.

Pooja Kale {11} Cri. Appeal 882-2023

18. From the matter before this court and the fact that

substantial benefit is taken by the accused. He cannot approbate

and reprobate to take advantage only as held in above case laws.

19. On re-appreciation of entire evidence, impugned judgment

and the grounds of the objections raised in the appeal, this Court

is of the view that all the cheques of amount of Rs.25,00,000/-

were issued by the accused for his legal liability to pay it to the

complainant and therefore, the accused is liable to pay it. He had

not paid it even though the statutory notice under Section 138 of

N.I. Act was served to him. His explanation under Section 313 of

the Code of Criminal Procedure, 1973 is not acceptable. He failed

to prove his defence that those five cheques were issued for

security purposes. Thus, from the entire evidence of complainant,

presumption of innocence of accused is rebutted. It is both civil as

well as criminal liability of the accused to pay that amount.

Therefore, the criminal liability of the accused is held to be proved

by cogent and acceptable evidence beyond all reasonable doubts.

The impugned judgment therefore deserves to be set aside. The

appeal and complaint deserves to be allowed. The accused

deserves to be convicted.





Pooja Kale
                                          {12}                   Cri. Appeal 882-2023

20. As far as quantum of sentence is concerned, the accused is

not present before the Court. In view of the reasons stated above

and considering the matter before this Court, it would be proper to

award three (3) months simple imprisonment to the accused

alongwith double of the cheque amount as a fine amount and in

default of payment of fine, the accused shall undergo four (4)

months rigorous imprisonment, which will meet the ends of

justice. The point Nos.1 and 2 are answered in affirmative. Hence

following order :

ORDER

(i) The appeal is allowed.

(ii) The impugned judgment is set aside and the

complaint is allowed as follows :-

(a) The accused is held liable under Section 138 of the Negotiable Instruments Act, 1881 and he is sentenced to suffer three (3) months simple imprisonment with fine amount of Rs.50,00,000/-

(rupees Fifty Lacs only) and in default of fine amount, the accused shall undergo rigorous imprisonment for four (4) months.

(b) The accused is absent therefore the copy of this judgment be sent to the learned Judicial Magistrate First Class, Parbhani, Tq. and Dist.

             Parbhani    for execution      of   this      judgment and
Pooja Kale
                                         {13}             Cri. Appeal 882-2023

             sentence awarded to him.

             (c)      The registry is directed to sent copy of this

judgment to the learned Judicial Magistrate First Class, Parbhani, Dist. Parbhani with the special letter to ensure compliance with the above directions and to place the compliance report before this Court accordingly.

             (d)      Record and proceeding be sent back.



                                          [ SANJAY A. DESHMUKH ]
                                                  JUDGE




Pooja Kale
 

 
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