Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ishwar Singh vs Vidya Shri Devi
2024 Latest Caselaw 1801 Del

Citation : 2024 Latest Caselaw 1801 Del
Judgement Date : 29 February, 2024

Delhi High Court

Ishwar Singh vs Vidya Shri Devi on 29 February, 2024

Author: Manoj Kumar Ohri

Bench: Manoj Kumar Ohri

                          *     IN THE HIGH COURT OF DELHI AT NEW DELHI

                                                                          Reserved on: 18.01.2024
                          %                                               Pronounced on: 29.02.2024

                          +            CRL.L.P. 1/2024, CRL.M.A. 18/2024

                          ISHWAR SINGH                                             ..... Petitioner
                                                    Through:      Mr. Mohit Yadav, Advocate.

                                                    versus

                          VIDYA SHRI DEVI                                             ..... Respondent
                                                    Through:      None.

                          CORAM:
                          HON'BLE MR. JUSTICE MANOJ KUMAR OHRI

                                                          JUDGMENT

CRL.M.A.19/2024 (delay in filing)

1. By way of present application filed under Section 5 of the Limitation Act, the petitioner seeks condonation of delay of 54 days in filing the present petition.

2. It is stated that owing to failure on part of the lower court counsel to take appropriate steps as well as the incorrect filing of a revision petition by the present counsel, there was a delay of 54 days in filing the said petition.

3. Considering the aforesaid aspect, the application is allowed and the delay of 54 days in filing the petition is condoned.

4. The application is disposed of.

1. By way of present petition filed under Section 378(4) Cr.P.C., the petitioner seek leave to appeal against the order of acquittal dated

31.07.2023 passed by the learned Principal District and Sessions Judge, South West District, Dwarka Courts, New Delhi in Crl. Appeal No.292/2022. The impugned order came to be passed in an appeal preferred by the respondent against the order of conviction passed by the learned MM in Ct. Case No.4996113/2016 arising out of proceedings under Section 138 NI Act.

2. Briefly, the facts as discernible from the material on record, are that the petitioner, who was the complainant, filed a complaint under Section 138 of NI Act in the year 2016. In the complaint, it was stated that representatives of one M/s Safemax Industries/accused company (arrayed as accused No.1 in the complaint) approached the petitioner with a proposal to construct a warehouse in Village Dhulsiras, Delhi. Subsequently, an oral agreement was entered into wherein the accused company agreed to construct the same at the cost of Rs.10 lacs. The said amount was transferred by the petitioner through RTGS. However, the accused company failed to complete the construction work within the stipulated time. On petitioner's demand for refund, the respondent herein (arrayed as accused No.2 in the complaint) issued a cheque bearing No. 000412 dated 07.12.2015 for an amount of Rs.3,26,729/- towards full and final settlement. The said cheque when presented for encashment, was returned dishonoured with the remarks 'funds insufficient' vide return memo dated 08.12.2015. A demand notice dated 28.12.2015 was issued whereafter, upon respondent's failure to make the payment under the cheque, the complaint came to be filed. It was further stated that the accused No.2/respondent was the proprietor/authorized signatory of the accused company, which was a proprietorship firm.

3. Upon conclusion of trial, learned MM convicted the respondent vide judgment dated 25.07.2022. Against the said judgement, an appeal was filed by the respondent, wherein the impugned judgement/order came to be passed.

4. The petitioner's challenge to the impugned judgment is premised on the ground that the stand taken by the respondent that the cheque in question was stolen, was not adequately established in the trial, and as such, the presumption under Section 139 NI Act remained unrebutted. In support of his contentions, learned counsel for the petitioner has placed reliance on the decision of Supreme Court in M/s Laxmi Dyechem v. State of Gujarat & Ors.1

5. At the time of framing of notice, the respondent denied issuing the cheque as well as her signatures and filling of the other details in the cheque. The said defence was maintained during her cross-examination as well as in her statement recorded under Section 313 Cr.P.C. The respondent claimed that the said cheque alongwith several other cheques was stolen by her employee. In this regard, she also examined her husband Late Ravi Tiwari, who also corroborated the respondent's story. Besides that, Mr. S.K. Gupta, Senior Manager at Bank of India, Preet Vihar was also examined as DW-3, who confirmed her signatures on the account opening form as the proprietor of M/s Safemax Industries.

6. To rebut the presumption under Section 139 NI Act, the respondent sought directions to send the cheque to FSL for signatures and content analysis. The learned Trial Court permitted the same and resultantly, the cheque was sent to FSL. The FSL report opined that signatures on the

(2012) 13 SCC 375

cheque did not match with the sample signatures of the respondent. The petitioner however, neither contested the FSL report nor sought permission to cross examine the author of the report. Notably, the respondent had also called a bank witness to testify to the authenticity of her signatures on the account opening form. The petitioner however, did not cross examine the said witness despite opportunity being given. The learned Sessions Court, after noticing the above-mentioned facts, came to the conclusion that the respondent had taken a consistent stand and was able to rebut the statutory presumption. At the same time, it was observed that the petitioner had failed to prove the essential ingredients as required for the offence under Section 138 NI Act.

7. The factum of the respondent being the proprietor of the accused company is not disputed. However, the rest of the assertions made by the petitioner were disputed by the respondent before the trial court.

Invariably, the prime contention raised before the trial as well as the sessions courts was that of non-issuance of the cheque in question. The respondent consistently maintained the stand that the said cheque was never issued by her, and that the same had been stolen by one of her employees. To buttress the said contention, the respondent had also filed an application for sending the cheque to FSL for analysis. Upon analysis, it was concluded that the signature on the cheque did not match the specimen signature provided by the respondent.

8. Conversely, before the trial as well as the sessions court, the petitioner sought to impute liability based upon the presumption under Section 139 NI Act. Further, in order to rebut the assertion that the said cheque had been stolen and handed over to him, the petitioner argued that the respondent had

failed to explain as to why an employee would misuse the cheque by giving it to the petitioner. Additionally, it was argued that even though an FIR was statedly registered, but no evidence of the same was brought on record. To counteract the argument that the cheque did not bear her signature, the respondent had contended that the cheque was dishonoured on account of 'funds insufficient' and not due to problems with the signature.

9. After a perusal of the entire record as well as the contention of the parties, I am of the considered opinion that no interference is called for to the decision made by the learned District & Sessions Judge. While it is true that Section 118(a) and 139 NI Act provide for a presumption in favour of the holder of a cheque, that the same was issued for discharge, in whole or in part, of any liability however, the same is a rebuttable presumption. The burden of proof to rebut the same is to the extent of 'preponderance of probabilities'.

10. In the present matter, the respondent was able to rebut the presumption by way of her consistent stand alongwith the favourable FSL analysis. While it is true that mere assertions cannot take place of evidence and it is also true that an expert's opinion is not binding upon court of law however, the same cannot be completely disregarded. This holds especially true when the opposite party has failed to create any doubt or loophole in the assertions as created upon the appreciation of the said assertions and expert evidence. It is only when sufficient reasons exist that a court would be duty- bound to reject the opinion rendered by an expert.

11. While presumptions of law indeed form a crucial part of the overall legal apparatus however, the same cannot be allowed to become the sole basis for conviction or favourable decision. Though in the present matter,

the petitioner had led evidence leading to the invocation of the presumption under Section 139 NI Act in his favour however, the same stood rebutted by the respondent upon the presentment of her evidence, testimony of her husband and the FSL report. Once the same was rebutted, the onus once again shifted upon the petitioner to bring on record some evidence to show that the cheque was indeed issued by the respondent. However, the petitioner failed to do so. Not only was he unable to bring on record any evidence showing issuance of cheque by the respondent, but he also failed to counter the assertions and evidence presented by the respondent inasmuch as he failed to contest the FSL report and also opted not to cross-examine the author of the report or the bank witness called to testify as the authenticity of respondent's signature on the account opening form.

12. Petitioner's reliance upon the decision in Laxmi Dyechem (Supra) is also misplaced inasmuch in the said matter, the Court was faced with a situation wherein there had been a change in composition/signing authority of the company, resulting in dishonour of the cheque. However, in the case at hand, the situation relates to a dispute upon signature on the cheque and the same finding support from expert evidence. It is also not the case of the petitioner that the respondent had subsequently changed her signatures in the authorisation documents to get a favourable FSL opinion. At the cost of repetition, it is noted that the petitioner had opted not to cross examine the bank witness examined by the respondent. The following observations of the Supreme Court seek mention here:-

"xxx 16.1... A similar result can be brought about by the drawer changing his specimen signature given to the bank or in the case of a company by the company changing the mandate of those

authorised to sign the cheques on its behalf. Such changes or alteration in the mandate may be dishonest or fraudulent and that would inevitably result in dishonour of all cheques signed by the previously authorised signatories. There is in our view no qualitative difference between a situation where the dishonour takes place on account of the substitution by a new set of authorised signatories resulting in the dishonour of the cheques already issued and another situation in which the drawer of the cheque changes his own signatures or closes the account or issues instructions to the bank not to make the payment. So long as the change is brought about with a view to preventing the cheque being honoured the dishonour would become an offence under Section 138 subject to other conditions prescribed being satisfied.

16.2 There may indeed be situations where a mismatch between the signatories on the cheque drawn by the drawer and the specimen available with the bank may result in dishonour of the cheque even when the drawer never intended to invite such a dishonour. We are also conscious of the fact that an authorised signatory may in the ordinary course of business be replaced by a new signatory ending the earlier mandate to the bank. Dishonour on account of such changes that may occur in the course of ordinary business of a company, partnership or an individual may not constitute an offence by itself because such a dishonour in order to qualify for prosecution under Section 138 shall have to be preceded by a statutory notice where the drawer is called upon and has the opportunity to arrange the payment of the amount covered by the cheque. It is only when the drawer despite receipt of such a notice and despite the opportunity to make the payment within the time stipulated under the statute does not pay the amount that the dishonour would be considered a dishonour constituting an offence, hence punishable. Even in such cases, the question whether or not there was a lawfully recoverable debt or liability for discharge whereof the cheque was issued would be a matter that the trial court will examine having regard to the evidence adduced before it and keeping in view the statutory presumption that unless rebutted the cheque is presumed to have been issued for a valid consideration.

xxx"

13. Further, a decision of acquittal, strengthens the presumption of innocence in favor of the accused. The appellate court, while considering a leave to appeal, has a duty to satisfy itself as to whether the view taken by the trial court is both possible and plausible. The appellate court should be slow in reversing an order of acquittal passed by the trial court.2 The principles guiding the Court in such situations has been succinctly delineated by Supreme Court in Anwar Ali & Anr. v. State of Himachal Pradesh3 as under:-

"xxx

14.2. When can the findings of fact recorded by a court be held to be perverse has been dealt with and considered in para 20 of the aforesaid decision, which reads as under: (Babu case [Babu v. State of Kerala, (2010) 9 SCC 189)] "20. The findings of fact recorded by a court can be held to be perverse if the findings have been arrived at by ignoring or excluding relevant material or by taking into consideration irrelevant/inadmissible material. The finding may also be said to be perverse if it is "against the weight of evidence", or if the finding so outrageously defies logic as to suffer from the vice of irrationality. (Vide Rajinder Kumar Kindra v. Delhi Admn. [(1984) 4 SCC 635], Excise & Taxation Officer-cum-Assessing Authority v. Gopi Nath & Sons [1992 Supp (2) SCC 312], Triveni Rubber & Plastics v. CCE [1994 Supp (3) SCC 665], Gaya Din v. Hanuman Prasad [(2001) 1 SCC 501], Arulvelu [Arulvelu v. State, (2009) 10 SCC 206] and Gamini Bala Koteswara Rao v. State of A.P. [(2009) 10 SCC 636]"

Jafarudheen & Ors. v. State of Kerala, (2022) 8 SCC 440,

(2020) 10 SCC 166

xxx"

14. Upon a conspectus of the facts and circumstances of the case as well as the legal position enumerated above, I find no ground to entertain the present petition. Consequently, the leave petition alongwith pending application is dismissed.

MANOJ KUMAR OHRI (JUDGE) FEBRUARY 29, 2024/rd

 
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 : MAIMS

 
 
Latestlaws Newsletter