Wednesday, 03, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ashish Bharatbhai Patel vs State Of Gujarat
2025 Latest Caselaw 3400 Guj

Citation : 2025 Latest Caselaw 3400 Guj
Judgement Date : 27 February, 2025

Gujarat High Court

Ashish Bharatbhai Patel vs State Of Gujarat on 27 February, 2025

                                                                                                              NEUTRAL CITATION




                             R/CR.MA/2810/2025                                  ORDER DATED: 27/02/2025

                                                                                                              undefined




                                    IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                       R/CRIMINAL MISC.APPLICATION (FOR LEAVE TO APPEAL) NO. 2810 of
                                                     2025
                                    In F/CRIMINAL APPEAL NO. 44307 of 2024
                       ==========================================================
                                                        ASHISH BHARATBHAI PATEL
                                                                 Versus
                                                        STATE OF GUJARAT & ANR.
                       ==========================================================
                       Appearance:
                       MS.AKSHITABA SOLANKI(6782) for the Applicant(s) No. 1
                       MR. BHARGAV PANDYA, APP for the Respondent(s) No. 1
                       ==========================================================
                         CORAM:HONOURABLE MS. JUSTICE S.V. PINTO

                                                            Date : 27/02/2025

                                                             ORAL ORDER

1. The present application is filed by the applicant - original complainant

under Section 378(4) of the Code of Criminal Procedure, 1973 (for short

"Cr.P.C.") seeking leave to file an appeal against the judgment and order

dated 28.08.2024 passed by the learned 11 th Additional Judicial

Magistrate First Class, Surat in Criminal Case No. 54356 of 2022,

whereby the original accused - respondent No. 2 herein came to be

acquitted from the charge levelled against him under Section 138 of the

Negotiable Instruments Act, 1881 (hereinafter referred to as 'the NI

Act").

1.1 The respondent No 2 is hereinafter referred to as "the accused" as he

stood in the original case for the sake of convenience, clarity and brevity.








                                                                                                          NEUTRAL CITATION




                             R/CR.MA/2810/2025                             ORDER DATED: 27/02/2025

                                                                                                         undefined




2. The brief facts culled out from the memo of the present application as

well as the impugned judgment and order and paper book filed by the

applicant are as under:

2.1 The applicant filed a complaint against the accused under Section 138

of the Act, as the accused had taken a friendly loan of ₹ 10,00,000/- since

2020 on different occasion for his personal need. All these transactions

were entered into a notarized agreement in the form of promissory note

on 04.06.2022. The accused issued three cheques of The Zoroastrian Co.

Operative Bank Limited having account no. 104200100005606 by filing

details and signature on it. The applicant deposited the cheque No.

061954 for Rs. 4,00,000/-on 13.07.2022 in his account State Bank of

India, Adajan Branch, Surat and the same was dishonored with return

memo at exhibit 13 and as per instructions of the accused, the applicant

deposited the same cheque again which was dishonored and the reason

mentioned in the return memo at exhibit 14 dated 21.07.2022 was "Funds

Insufficient". The applicant sent the statutory demand notice to the

accused against which no payment was made though it was served. The

applicant filed the criminal complaint before the Court of the 11 th

Additional Judicial Magistrate First Class, Surat under Section 138 of the

NI Act, 1881 which was registered as Criminal Case no. 54356 of 2022.







                                                                                                             NEUTRAL CITATION




                             R/CR.MA/2810/2025                                ORDER DATED: 27/02/2025

                                                                                                            undefined




2.2 The accused was served with the summons and appeared before the

learned Trial Court and his plea was recorded at Exhibit 09 and the

evidence of the applicant was taken on record. The applicant was

examined on oath and 08 documentary evidences were produced in

support of his case and after the closing pursis at exhibit 25 was filed, the

further statement of the accused under Section 313 of the Code of

Criminal Procedure was recorded, wherein the accused denied the

averments of the evidences against him and stated that the applicant has

misused the cheque by falsely writing in it later on which was in the

possession of complainant and created forged documents and no amount

is to be paid by accused to applicant and accused has not given cheque for

any debt or liability and a false complaint had been filed. After the

arguments of the learned advocates for both the parties were heard, by the

impugned judgment and order, the learned Trial Court acquitted the

accused from the offence under Section 138 of the NI Act.

3. Being aggrieved and dissatisfied with the same, the applicant has

preferred the present application seeking leave to appeal mainly stating

that the learned Trial Court has not properly interpreted the evidence and

has misread the evidence and the impugned judgment is perverse,

erroneous and contrary to law.







                                                                                                          NEUTRAL CITATION




                             R/CR.MA/2810/2025                             ORDER DATED: 27/02/2025

                                                                                                         undefined




4. Heard learned advocate Ms. Akshitaba Solanki appearing for the

applicant and learned APP Mr. Bhargav Pandya for the respondent -

State.

5. Learned Advocate Ms. Akshitaba Solanki for the applicant submits that

the learned Trial Court has not appreciated that the applicant has

successfully established that the cheque in question was issued by the

accused from the bank account maintained by him. The applicant has

proved that the cheque was written by the accused and it was dishonoured

and as the applicant is the holder in due course of the cheque in question

the statutory presumption under Section 139 of the N I Act is to be drawn

in favour of the applicant. The learned Trial Court has not appreciated

the provisions of Section 118 and 138 of the NI Act in proper perspective.

The accused had failed to rebut the presumption and hence the judgement

and order of acquittal is bad in law and the leave to appeal must be

granted.

6. Learned APP Mr Bhargav Pandya has submitted that the learned Trial

Court has appreciated all the evidence in detail in light of the citations

referred to in the judgement and has passed the judgement and order of

acquittal which is proper and no interference is required and hence the

application for leave to appeal must be rejected.







                                                                                                                       NEUTRAL CITATION




                             R/CR.MA/2810/2025                                         ORDER DATED: 27/02/2025

                                                                                                                      undefined




7 With regard to the facts in the present case, it would be fit to refer to the

observations made the Apex Court in Rangappa vs Sri Mohan reported in

2010 11 SCC 441 in para 14 which reproduced as under:

"14. In light of these extracts, we are in agreement with the respondent- claimant that the presumption mandated by Section 139 of the Act does indeed include the existence of a legally enforceable debt or liability. To that extent, the impugned observations in Krishna Janardhan Bhat (supra) may not be correct. However, this does not in any way cast doubt on the correctness of the decision in that case since it was based on the specific facts and circumstances therein. As noted in the citations, 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 contested. However, there can be no doubt that there is an initial presumption which favours the complainant. Section 139 of the Act is an example of a reverse onus clause that has been included in furtherance of the legislative objective of improving the credibility of negotiable instruments. While Section 138 of the Act specifies a strong criminal remedy in relation to the dishonour of cheques, the rebuttable presumption under Section 139 is a device to prevent undue delay in the course of litigation. However, it must be remembered that the offence made punishable by Section 138 can be better described as a regulatory offence since the bouncing of a cheque is largely in the nature of a civil wrong whose impact is usually confined to the private parties involved in commercial transactions. In such a scenario, the test of proportionality should guide the construction and interpretation of reverse onus clauses and the 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 this in view, it is a settled position that when an accused has to rebut the presumption under Section 139, the standard of proof for doing so is that of 'preponderance of probabilities. Therefore, if the accused is able to raise a probable defence which creates doubts about the existence of a legally enforceable debt or liability, the prosecution can fail. As clarified in the citations, the accused can rely on the materials submitted by the complainant in order to raise such a defence and it is conceivable that in some cases the accused may not need to adduce evidence of his/her own."

7.1 The Apex Court in the case of Basalingappa vs. Mudibasappa

reported in 2019 0 AIR(SC) 1983 has observed in Para 23 and 28 as

under:

NEUTRAL CITATION

R/CR.MA/2810/2025 ORDER DATED: 27/02/2025

undefined

"23. We having noticed the ratio laid down by this Court in above cases on Sections 118(a) and 139, we now summarise the principles enumerated by this Court in following manner:

(i) Once the execution of cheque is admitted Section 139 of the Act mandates a presumption that the cheque was for the discharge of any debt or other liability.

(ii) The presumption Under Section 139 is a rebuttable presumption and the onus is on the Accused to raise the probable defence. The standard of proof for rebutting the presumption is that of preponderance of probabilities.

(iii) To rebut the presumption, it is open for the Accused to rely on evidence led by him or Accused can also rely on the materials submitted by the complainant in order to raise a probable defence.

Inference of preponderance of probabilities can be drawn not only from the materials brought on record by the parties but also by reference to the circumstances upon which they rely.

(iv) That it is not necessary for the Accused to come in the witness box in support of his defence, Section 139 imposed an evidentiary burden and not a persuasive burden.

(v) It is not necessary for the Accused to come in the witness box to support his defence.

24. xxxx

25. xxxx

26. xxxx

27. xxxx

28. We are of the view that when evidence was led before the Court to indicate that apart from loan of Rs. 6 lakhs given to the Accused, within 02 years, amount of Rs. 18 lakhs have been given out by the complainant and his financial capacity being questioned, it was incumbent on the complainant to have explained his financial capacity. Court cannot insist on a person to lead negative evidence."

7.2 The Apex Court in the case of Dashrathbhai Trikambhai Patel vs

Hitesh Mahendrabhai Patel & Anr. reported in 2023 1 SCC 578 has

observed as under:

"30. In view of the discussion above, we summarise our findings below:

NEUTRAL CITATION

R/CR.MA/2810/2025 ORDER DATED: 27/02/2025

undefined

(i) For the commission of an offence under Section 138, the cheque that is dishonoured must represent a legally enforceable debt on the date of maturity or presentation;

(ii) If the drawer of the cheque pays a part or whole of the sum between the period when the cheque is drawn and when it is encashed upon maturity, then the legally enforceable debt on the date of maturity would not be the sum represented on the cheque;

(iii) When a part or whole of the sum represented on the cheque is paid by the drawer of the cheque, it must be endorsed on the cheque as prescribed in Section 56 of the Act. The cheque endorsed with the payment made may be used to negotiate the balance, if any. If the cheque that is endorsed is dishonoured when it is sought to be encashed upon maturity, then the offence under Section 138 will stand attracted;

(iv) The first respondent has made part-payments after the debt was incurred and before the cheque was encashed upon maturity. The sum of rupees twenty lakhs represented on the cheque was not the 'legally enforceable debt' on the date of maturity. Thus, the first respondent cannot be deemed to have committed an offence under Section 138 of the Act when the cheque was dishonoured for insufficient funds; and

(v) The notice demanding the payment of the 'said amount of money' has been interpreted by judgments of this Court to mean the cheque amount. The conditions stipulated in the provisos to Section 138 need to be fulfilled in addition to the ingredients in the substantive part of Section 138. Since in this case, the first respondent has not committed an offence under Section 138, the validity of the form of the notice need not be decided."

8. In light of the above settled principles of law and considering the

arguments advanced by the learned advocates for the parties and on

perusal of the record of the case the affidavit of examination in chief of

the applicant is produced at exhibit 4, wherein the applicant has reiterated

all the contents of the complaint. During the cross-examination by the

learned advocate for the accused the applicant has stated that he has not

mentioned the date and the amount which was given to the accused in the

year 2020. That he has not produced any evidence to show that he had an

NEUTRAL CITATION

R/CR.MA/2810/2025 ORDER DATED: 27/02/2025

undefined

amount of ₹10,00,000/- in cash in the year 2020. He has also not shown

the reason for which the amount of ₹10,00,000/- was given to the

accused and he has not produced his Income Tax Returns for the financial

year ending 31.03.2020 and 31.03.2021. That besides the promissory

note, no other document has been executed for the transaction between

them. The accused had given cheque No. 061954 dated 12.06.2022,

cheque No. 061955 dated 20.06.2022 and cheque No. 061956 dated

27.06.2022 and they had returned unpaid , but he has not produced the

return memos of these cheques. Cheque No. 061954 was given on

10.06.2022 and the cheque in question in this case is dated 13.07.2022

and the date mentioned in the promissory note is different for which no

clarification is mentioned in the notice or complaint.

8.1 From the evidence of the applicant, it is on record that the cheque

in question was deposited twice by the applicant, but the applicant has not

produced the return memo that was received from the bank after the

cheque was returned for the first time and as per the promissory note

produced at exhibit 11 the cheque in question is dated 10.06.2022, but the

cheque produced at exhibit 12 is dated 13.07.2022 and there is no

explanation on the part of the applicant regarding this difference in the

date. The applicant has admitted that the cheque was first returned on

12.06.2022, but the applicant has failed to explain how the cheque dated

NEUTRAL CITATION

R/CR.MA/2810/2025 ORDER DATED: 27/02/2025

undefined

13.07.2022 could be returned unpaid by the bank on 12.06.2022. The

applicant has suppressed the first return memo from the Court and there is

nothing on record to show that the applicant had a huge amount of

₹10,00,000/- in cash in the year 2020. The reason for giving the huge

amount of Rs 10,00,000/- is also not mentioned by the applicant.

9. The learned Trial Court has appreciated all the evidence produced

by both the parties and has concluded that the applicant has not proved

how the amount was paid to the accused. Moreover the learned Trial

Court has relied upon the law laid down by the Apex Court in the case of

Rangappa (supra) and Basalingappa (supra) and in light of the same, has

concluded that from evidence on record accused had raised a serious

doubt about the recoverable debt and the accused had successfully

rebutted the statutory presumption. The applicant has failed to produce

reliable and cogent evidence on record about the legally recoverable debt

from the accused and has not proved his case beyond reasonable doubt

and the learned Trial Court has passed the impugned judgment and order

of acquittal, which is just and proper and does not require any

interference of this Court.

10. Consequently, the present application seeking leave to present an

appeal under Section 378(4) of the Code of Criminal Procedure fails and

is hereby dismissed.





                                                                                                           NEUTRAL CITATION




                             R/CR.MA/2810/2025                             ORDER DATED: 27/02/2025

                                                                                                          undefined




11. Notice stands discharged. Record and proceedings if any, be sent

back to the learned Trial Court forthwith.

12. Since the leave to prefer appeal is rejected, no order is required to be

passed in the Criminal Appeal, which is at filing stage and the same

stands disposed accordingly.

(S. V. PINTO,J) VVM

 
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