Wednesday, 17, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Reserved On: 17.6.2025 vs Rajender Prasad Sonkar
2025 Latest Caselaw 1789 HP

Citation : 2025 Latest Caselaw 1789 HP
Judgement Date : 11 July, 2025

Himachal Pradesh High Court

Reserved On: 17.6.2025 vs Rajender Prasad Sonkar on 11 July, 2025

                                                                                  2025:HHC:22352




     IN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA

                                              Cr. Appeal No. 646 of 2024




                                                                                   .
                                              Reserved on: 17.6.2025





                                              Date of Decision: 11.07.2025.





    Het Ram Chauhan                                                               ...Appellant

                                          Versus





    Rajender Prasad Sonkar                                                       ...Respondent


    Coram

    Hon'ble Mr Justice Rakesh Kainthla, Judge.

    Whether approved for reporting?1 Yes.

    For the Appellant                 :         Mr. Kishore Pundeer, Advocate.


    For the Respondent                :         Mr. Ajay Sipahiya, Advocate.


    Rakesh Kainthla, Judge




                    The present appeal is directed against the judgment





    dated 29.3.2003, passed by learned Sessions Judge, Solan,





    District Solan, H.P. (learned Appellate Court), vide which the

    judgment of conviction dated 30.7.2022 and order of sentence

    dated 6.8.2022, passed by learned Additional Chief Judicial

    Magistrate, Kasauli, District Solan, H.P. (learned Trial Court)

    were set-aside and the appeal filed by the respondent (accused

    before the learned Trial Court) was allowed. (Parties shall
1
    Whether reporters of Local Papers may be allowed to see the judgment? Yes.




                                                               ::: Downloaded on - 11/07/2025 21:28:55 :::CIS
                                      2
                                                                2025:HHC:22352



    hereinafter be referred to in the same manner as they were arrayed

    before the learned Trial Court for convenience.)




                                                                  .

    2.         Briefly stated, the facts giving rise to the present

    appeal are that the complainant filed a complaint before the





    learned Trial Court against the accused for the commission of an

    offence punishable under Section 138 of the Negotiable





    Instruments Act (NI Act). It was asserted that Het Ram Chauhan

    and Sons is a sole proprietorship of Het Ram Chauhan. It is

    engaged in the business of purchasing fruits and vegetables. The

    accused   purchased     apples       worth   ₹38,12,846/-            from       the

    complainant on a credit basis. He paid ₹22,65,457/- leaving the



    balance of ₹15,53,389/-. He issued a cheque of ₹5.00 lacs, drawn




    on HDFC Bank. The complainant presented the cheque to his





    Bank, but it was returned with an endorsement 'Instrument out

    of date/stale'. The complainant issued a notice to the accused





    asking him to pay the money within 15 days of the receipt of the

    notice. The notice was duly served upon the accused, but the

    accused failed to pay the amount, hence, the complaint was filed

    before the learned Trial Court to take action as per the law.




                                                 ::: Downloaded on - 11/07/2025 21:28:55 :::CIS
                                   3
                                                          2025:HHC:22352



    3.          The learned Trial Court found sufficient reasons to

    summon the accused. When the accused appeared, notice of




                                                            .
    accusation was put to him for the commission of an offence





    punishable under Section 138 of the NI Act, to which he pleaded





    not guilty and claimed to be tried.

    4.          The complainant examined himself (CW1) to prove





    his case.

    5.          The accused, in his statement recorded under Section

    313 of Cr.P.C., denied the complainant's case in its entirety. He

    stated that he and the complainant never had any business


    transactions with each other. Initially, he stated that he wanted

    to lead defence evidence; however, no evidence was produced




    despite many opportunities; hence, the evidence was closed by





    the order of the Court.





    6.          Learned Trial Court held that the issuance of the

    cheque was not disputed in the cross-examination; therefore, a

    presumption under Section 139 of the NI Act would arise that the

    cheque was issued in discharge of the legal liability, and the

    burden would shift upon the accused to rebut the presumption.

    The accused failed to rebut the presumption; yherefore, the




                                           ::: Downloaded on - 11/07/2025 21:28:55 :::CIS
                                  4
                                                          2025:HHC:22352



    accused was convicted of the commission of an offence

    punishable under Section 138 of the NI Act and was sentenced to




                                                            .
    undergo   simple   imprisonment     for   10     months         and      pay





    compensation of ₹5,60,000/-.





    7.         Being aggrieved by the judgment and order passed by

    the learned Trial Court, the accused filed an appeal which was





    decided by the learned Sessions Judge, Solan (learned Appellate

    Court). Learned Appellate Court held that the cheque was

    dishonoured on the ground of 'Instrument out dated/stale',

    which does not attract the provisions of Section 138 of the NI

    Act. Learned Trial Court erred in convicting and sentencing the



    accused; therefore, the appeal filed by the accused was allowed,




    and the accused was acquitted of the commission of an offence





    punishable under Section 138 of the NI Act.

    8.         Being aggrieved by the judgment passed by the





    learned Appellate Court, the complainant filed the present

    appeal, asserting that the learned Appellate Court erred in

    appreciating the material on record. It was wrongly assumed

    that the date of the cheque returning memo was the date of

    presentation. The cheque was presented through the payee's




                                           ::: Downloaded on - 11/07/2025 21:28:55 :::CIS
                                  5
                                                           2025:HHC:22352



    bank. The finding recorded by the learned Appellate Court that

    the cheque was presented after the expiry of the validity period




                                                             .
    is wrong and illegal. The cheque was issued on 21.10.2017, and its





    validity expired on 21.1.2018. Therefore, it was prayed that the





    present appeal be allowed and the judgment passed by the

    learned Appellate Court be set aside.





    9.         I have heard Mr. Kishore Pundeer, learned counsel

    for the appellant/complainant and Mr. Ajay Sipahiya, learned

    counsel for the respondent/accused.

    10.        Mr. Kishore Pundeer, learned counsel for the


    appellant/complainant, submitted that the cheque was issued

    on 21.10.2017 and could have been presented till 21.1.2018, which




    was a holiday; therefore, its presentation on 22.1.2018 was valid.





    Learned Appellate Court erred in holding that the dishonour was

    on the ground that the cheque was 'Instrument out dated/stale'.





    The notice was served upon the accused, and he failed to pay the

    amount despite the receipt of the valid notice of demand. All the

    ingredients of the commission of an offence punishable under

    Section 138 of the NI Act were satisfied. The notice was sent

    through courier and is deemed to be served in the ordinary




                                            ::: Downloaded on - 11/07/2025 21:28:55 :::CIS
                                     6
                                                            2025:HHC:22352



    course of business. Therefore, he prayed that the present appeal

    be allowed and the judgment passed by the learned Appellate




                                                              .
    Court be set aside. He relied upon the following judgments in





    support of his submission: -





       (i)      M/s Gimpex Private Ltd. Vs. Manoj Goel (2022) 11 SCC
                705;





       (ii)     N. Paraesewaran Unni Vs. G. Kannan (2017) 5 SCC 737;

       (iii)    C.C. Alavi Haji Vs. Palapetty Muhammad and another
                (2007) 6 SCC 555;


       (iv)     M/s Ajeet Seeds Ltd. Vs. K. Gopala Krishnaih: (2014) 12
                SCC 685;

       (v)      Rohit Bhai Jivanlal Patel Vs. State of Gujarat and



                another (2019) 18 SCC 106;

       (vi)     Rajesh Jain Vs. Ajay Singh (2023) 10 SCC 148;




       (vii)    Budh Dev Vs. Parveen Sharma, 2024:HHC:1480-DB;





       (viii)   T. Vasant Kumar Vs. Vijay Kumari AIR 2015 SC 2240;





       (ix)     Sri Dattaraya Vs. Sharanappa, 2024 0 INSC 586;

       (x)      Chuni Lal Vs. Indira Seth (2017) 1 DCR 195;

       (xi)     Muddasani Venkata Narasaiah Vs. Muddasani Saojana
                (2016) 12 SCC 288;

       (xii)    V. Velu v. Chennakrishnan, 2019 SCC OnLine Mad 39152;

       (xiii)   Gunnet Bhasin Vs. State of NCT Delhi (2023) 1 BC 263;




                                             ::: Downloaded on - 11/07/2025 21:28:55 :::CIS
                                        7
                                                                2025:HHC:22352



          (xiv)     Sunderpal Singh Chawla Vs. State of Gujarat (2010) 1
                    RCR (Criminal) 10;




                                                                  .
          (xv)      J. Veeraraghavan Vs. Lalith Kumar 1995 3 Crimes (HC)





                    205;

          (xvi)     Satyaveer Singh Vs. Suraj Cr. A. No. 556/2016, decided





                    on 12.01.2024.

          (xvii)    Harendra Rai Vs. State of Bihar and Anr. AIR 2023 SC





                    4331;

          (xviii)   Bhupender Kumar Sharma Vs. Rattan Singh (2013) 2
                    SimLC 780; and


          (xix)     P. Narasimha Vs. State of A.P. & Anr. (2019) ACD 587;

          (xx)      Thomas Varghese Vs. P. Jerome (1992) 2 Bank CLR 126;

          (xxi)     Syed Rasool and Sons and others Vs. Alidas and



                    Company and another (1993) 2 AICLR 159;

          (xxii)    NEPC Micon Limited and others Vs. Magma Leasing




                    Limited (1999) 38 ACrC 876; and





          (xxiii)   Goa Plast (P) Ltd. Vs. Chico Ursula D'Souza (2004) 48
                    ACrC 212.





    11.             Mr.     Ajay   Sipahiya,   learned     counsel         for      the

    respondent/accused, submitted that the dishonour of the

    cheque on the ground of 'Instrument out dated/stale' does not

    attract the provisions of Section 138 of the NI Act. The

    presentation has to be made before the bank of the accused, and




                                                 ::: Downloaded on - 11/07/2025 21:28:55 :::CIS
                                  8
                                                          2025:HHC:22352



    the presentation before the bank of the complainant is not

    sufficient. The memo of dishonour is a computer-generated




                                                            .
    document which cannot be proved in the absence of the





    certificate required under Section 65(B)(4) of the Indian





    Evidence Act, and such a certificate is lacking in the present

    case; hence, no reliance can be placed on the memo of





    dishonour. The notice was sent through courier, and there is no

    proof of its delivery. Learned Appellate Court had taken a

    reasonable view while deciding the appeal, and this Court should

    not interfere with the reasonable view of the learned Appellate

    Court while deciding an appeal against the acquittal. Therefore,



    he prayed that the present appeal be dismissed. He relied upon




    the following judgments in support of his submission: -





       (i)     Ishar Alloy Steels Vs. Jayaswals Neco Ltd. (2001) 3 SCC
               609;





       (ii)    Nitin Mahajan Vs. Vinod Kumar Cr. M-M 14696 of 2021,
               decided on 11.5.2023;

       (iii)   Boddu Jhansi Rani Vs. State of Telangana (2023) 3 ALT
               (Crl.) 288;

       (iv)    M. Meeran Mohideen Vs. B. Vijayakumar (2019) 4 CivCC
               642;




                                           ::: Downloaded on - 11/07/2025 21:28:55 :::CIS
                                        9
                                                                    2025:HHC:22352



          (v)      Arjun   Panditrao       Khotkar    Vs.     Kailash       Kushanrao
                   Gorantyal and others (2020) AIR (SC) 4908;




                                                                      .
          (vi)     Anvar P.V. Vs. P.K. Basheer (2014) 10 SCC 473;





          (vii)    Vandana Vs. Abhilasha (2018) 4 BomCR (Cri) 774;

          (viii)   Krishnapal Vs. Hari Singh, Cr. Appeal No. 13704 of 2023,





                   decided on 25.4.2024;

          (ix)     Satyendra Tiwari Vs. State of M.P. (2014) 3 MPLJ 574;





          (x)      Rajinder Singh Verma Vs. Haji B.K. Hanchnamani, Cr.
                   Appeal No. 582 of 2017, decided on 30.4.2019; and

          (xi)     Rameshchandra Ambalal Joshi Vs. State of Gujarat and

                   another (2014) ACD 554.

    12.            I have given considerable thought to the submissions


    made at the bar and have gone through the records carefully.

    13.            It is admitted case of the complainant that the




    cheque was dishonoured with an endorsement 'Instrument out





    dated/stale'.





    14.            Delhi High Court held in H.D. Gumber v. Ashok

    Sachdeva, 2012 SCC OnLine Del 2037, that a cheque presented

    after its validity will not make the accused liable for the

    commission of an offence punishable under Section 138 of the

    NI Act. It was observed: -




                                                     ::: Downloaded on - 11/07/2025 21:28:55 :::CIS
                                  10
                                                            2025:HHC:22352



               "8. Admittedly, the cheque was drawn on 23rd November,
               2002, and the period of six months within which it could
               be presented to the bank on which it was drawn, expired




                                                              .
               on 22.5.2003. However, the cheque was presented by the





               complainant on 23.5.2003, i.e. one day after the expiry of
               the statutory period of six months. Consequently, the
               cheque became invalid and thus the petitioner could not





               be made criminally liable for its dishonour under the
               provisions of Section 138 of the Act."

    15.        The cheque was dishonoured with an endorsement





    'Instrument outdated/stale'. It was laid down by the Madras

    High Court in M. Meeran Mohideen vs. B. Vijayakumar 2019 (4)

    Civil Court Cases 642 that when the cheque was returned with

    the reason Instrument outdated/stale, the cheque became

    invalid and no proceedings could have been initiated for the



    commission of an offence punishable under Section 138 of the




    NI Act. It was observed:





               "7. In view of the same, the instrument, viz., the Cheque,
               is valid only for a period of 6 months from the date of





               issuance of the same. In the case at hand, admittedly, the
               cheque was presented only after the period of 6 months,
               viz., 26.09.2017. Therefore, the cheque dated 10.03.2017
               became invalid and hence, the entire proceedings have
               been vitiated, and the learned Judicial Magistrate,
               without even considering the said fact, mechanically took
               cognisance and issued a summons to the petitioner.
               Therefore, this Court is of the view that the proceedings
               under Section 138 of the Negotiable Instruments Act are
               liable to be quashed."




                                             ::: Downloaded on - 11/07/2025 21:28:55 :::CIS
                                  11
                                                            2025:HHC:22352



    16.       Gujarat High Court held in Anil Vasudev Rajgor v.

    State of Gujarat, 2017 SCC OnLine Guj 2799 that when the




                                                              .

    cheque was presented beyond the period of validity and was

    dishonoured with the endorsement 'Instrument outdated',





    the proceedings under Section 138 of the NI Act do not lie. It

    was observed:





              "11. From the above proviso, it is clear that the provisions
              of Section 138 of the Negotiable Instruments Act are
              enacted taking into consideration the currency of cheques

              for a period of six months from the date of issue or the

              reduced period of validity, whichever is earlier. Therefore,
              this     provision    of    the Negotiable      Instruments
              Act contemplates a cheque with a lesser period of validity
              than six months, which is the general Banking practice



              and' stipulates that the cheque should be presented for
              encashment1 either within the period of six months or
              within the period of validity of the cheque, whichever is




              earlier. Hence, a cheque, which is issued with a reduced
              validity period, has to be presented for encashment





              within the expiry of that period so as to attract the
              provisions of Section 138 of the Negotiable Instruments





              Act. Indisputably, in the case on hand, the cheque was
              presented by the complainant for encashment after the
              expiry of currency of three months and in such
              circumstances,      the   provisions     of    Section 138 of
              the Negotiable Instruments Act are not attracted in this
              case in view of Clause (a) of the proviso to Section 138 of
              the. Negotiable Instruments Act. The Supreme Court, in
              the case of Shri Ishar Alloys Steels Ltd. v. Jayaswals NECO
              Ltd. [(2001) 3 SCC 609: AIR 2001 SC 1161, observed in para 9
              as under: --




                                             ::: Downloaded on - 11/07/2025 21:28:55 :::CIS
                        12
                                                  2025:HHC:22352



           "It, however, does not mean that the cheque is
           always to be presented to the drawer's Bank on
           which the cheque is issued. The payee of the cheque
           has the option to present the cheque in any Bank




                                                    .

           including the collecting Bank 'where he has his
           account but to attract the criminal liability of the
           drawer of the cheque such collecting Bank is





           obliged to present the cheque in the drawee or
           payee Bank on which the cheque is drawn within
           the period of six months from the date on which it
           is shown to have been issued. In other words, a





           cheque issued by (A) in favour of (B) drawn in a
           Bank named (C) where the drawer has an account
           can be presented by the payee to the Bank upon
           which it is drawn, i.e. (C) Bank, within a period of

           six months or present. It is to any other Bank for

           the collection of the cheque amount, provided such
           other Bank, including the collecting Bank, presents
           the cheque for collection to the (C) Bank. The non-
           presentation of the cheque to the drawee-bank


           within the period specified in the Section would
           absolve the person issuing the cheque of his
           criminal liability under Section 138 of the Act, who




           shall, otherwise, may be liable to pay the cheque
           amount to the payee in a civil action initiated





           _under the law. A combined reading of Sections 2,
           72 and 138 of the Act "would" leave no doubt in our
           mind that the law mandates the cheque to be





           presented at the Bank on which it is drawn if the
           drawer is to be held criminally liable. Such
           presentation is necessarily to be made within six
           months at the Bank on which the cheque is drawn,
           whether presented personally or through another
           Bank, namely, the collecting Bank of the payee."

     12. A learned Single Judge of this Court in the case
     of Arunbhai Nilkantharai v. Jayaben Prahladbhai [2000 Cri
     LJ 1152] had an occasion to consider almost an identical
     issue. In the said case, it was contended on behalf of the




                                   ::: Downloaded on - 11/07/2025 21:28:55 :::CIS
                          13
                                                    2025:HHC:22352



     complainant that what should the payee of the cheque
     should do if the cheque is returned, holding that the
     validity period had expired. In the said case, an argument
     was canvassed that there may be a delay on the part of the




                                                      .

     collecting' Bank in sending the cheque to the paying Bank
     though it had been within the period of validity, or
     because of the delay on the part of the postal Authority,





     the cheque might reach the paying Bank after the expiry
     of the period of validity or six months, as the case may be,
     the holder of the cheque, in such circumstances, would be
     helpless. The learned Single Judge rejected the





     contention, observing as under: --

           "10...The contention must fail. In that case,
           initiation of criminal action is viewed as non-
           fulfilment of the requirements of Sec. 138 of the Act

           would certainly be barred, but it will be open to the

           payee to initiate the civil action by filing the suit for
           the recovery of the cheque amount, subject to the
           law of limitation. The civil Court will certainly pass
           the decree if the case alleged in the plaint is proved.



           The payee qua the recovery of the sum will not be
           helpless. It may however be stated that when the
           cheque is required to be presented at the paying




           Bank before it becomes a stale cheque, the holder of
           the cheque or the payee has to present the cheque





           well in advance, considering the exigencies or
           contingencies or delay that is likely to occur on the





           part of the collecting Bank or the postal Authorities.
           He cannot wait till the last day of the period of
           validity for presentment of the cheque, because
           proviso (a) to Sec. 138 makes it abundantly clear
           that if presentment of a cheque is not made within
           6 months from the date on which the cheque is
           drawn or within the period of its validity whichever
           is earlier, the cause to lodge the complaint does not
           subsist or live on, for in that case the offence
           cannot be said to have been constituted and payee




                                     ::: Downloaded on - 11/07/2025 21:28:55 :::CIS
                         14
                                                   2025:HHC:22352



           or holder of a cheque loses his right if there be any
           to initiate criminal action.

           11. In this case, presentment of the cheque to the




                                                     .
           paying Bank is, in view of the above-stated dates,





           not made within 6 months of the date of the
           cheque. The presentment is late by four days. The
           cheque, therefore, became a stale cheque and the





           same was bounced without honouring the same. As
           the presentment is not in consonance with Sec. 138
           of the Act, and is late by 4 days, one of the essential
           requirements of Sec. 138 of the Act for initiating





           penal action is not satisfied. When that is so, the
           complaint lodged cannot be entertained, the same
           has to be quashed, and the petitioner, who is the
           accused, in that case, is required to be discharged."


     13. In taking the aforesaid view, I am supported by a
     decision of the Kerala High Court in the case of Kesavan
     Thankappan v. State of Kerala [1999 Cri LJ 714], I may quote
     the relevant observations as under: --



           "5. The counsel for the appellant vehemently
           argued that the dishonour of the cheque on the
           ground that the cheque was out of time since the




           cheque drawn on Treasury Saving Bank Is Current
           only for three months from the date of issue as





           against the Banking practice of the currency of
           cheques for six months from the date of issue, and





           the provisions of the Negotiable Instruments Act,
           are illegal and unsustainable. The Treasury Code is
           framed by the Government of Kerala as empowered
           under      Article. 283(2) of   the Constitution and
           promulgated by the Governor of Kerala by
           notification No. 54282 dated 6-4-1983.

           6. As per List 1, which is styled as Union List in 7th
           Schedule of the Constitution, all the items
           mentioned therein fall within the exclusive
           jurisdiction of the Union of India, and item 45 in
           the list I of Schedule 7 is Banking and entry 46




                                    ::: Downloaded on - 11/07/2025 21:28:55 :::CIS
                      15
                                               2025:HHC:22352



        therein is Bill of Exchange, Cheques etc. Therefore,
        the counsel for the appellant argued that Banking
        comes within the exclusive jurisdiction of the
        Government of India and the same can be regulated




                                                 .

        only by the Government of India and the Reserve
        Bank of India.

        7. The counsel for the appellant further argued that





        the Treasury Code is intended for transactions in
        Government money only and not for Banking
        business for the public and if the Treasuries
        conduct Banking business the entire rules and





        regulations regarding Bank including those rules
        applicable    to   cheques    etc.   contained    in
        the Negotiable Instruments Act and the Banking
        Practice should be followed by the Treasuries.

        According to him, though the Treasury can regulate

        the period of validity of cheques, it will bind only
        the Treasuries and persons who are transacting
        with the Treasury by opening accounts with them,
        and it cannot bind a person who has no dealings



        with the Treasury and in whose favour a Treasury
        cheque is issued.




        8. The learned counsel for the appellant also argued
        that Appendix 3 to Treasury Code Vol. II relates to





        rules regulating transactions in the Treasury
        Savings Bank. Rule 1 in Appendix 1 states that the
        object of the Government in establishing the





        Treasury Savings Bank Scheme is to provide a ready
        means for the deposit of savings and so to
        encourage thrift. Treasury Code Vol. I, Part I, Rule
        2(c) defines 'cheque' and Rule 61(1) deals with non-
        Banking Treasuries and Rule 61(2) deals with
        Banking Treasuries. Chapter III of the Kerala
        Treasury Code Vol. II deals with the rules relating to
        the Treasury Savings Bank. The counsel for the
        appellant argued that transaction in the Banking
        Treasury is similar to the transaction in ordinary
        Banks and the Treasury cheque drawn has to be




                                ::: Downloaded on - 11/07/2025 21:28:55 :::CIS
                     16
                                               2025:HHC:22352



        treated as a cheque drawn on a Bank for all
        purposes     under      S. 138 of   the Negotiable
        Instruments Act and there cannot be any
        distinction between ordinary Bank and the




                                                 .

        Treasury dealing with Banking transactions.

        9. The counsel for the appellant further argued that
        Banking being a Union subject in the first list of





        Schedule 7 of the Constitution, the Treasury Code,
        which is a subordinate legislation promulgated by
        the Governor of Kerala applicable to the territory in
        Kerala under Art. Section 283(2) of the Constitution





        cannot have an overriding effect on the provisions
        of the Negotiable Instruments Act enacted by the
        Parliament and the Banking Rules and Regulations,
        and the Banking Practice approved and enforced by

        the Central Government. Therefore, according to

        him, the provisions regarding the currency of
        cheques drawn on a Banking Treasury reducing, the
        period of currency to three months as provided
        under Rule 245(b) of Vol. I of the Treasury Code



        cannot be pressed into service in this case as
        against the prevailing Banking practice of currency
        of cheques for six months as provided under




        the Negotiable Instruments Act.





        10. Though the above arguments advanced by the
        counsel for the appellant are very attractive, they
        cannot be accepted on the face of clause (a) of the





        proviso to S. 138 of the Negotiable Instruments Act,
        which reads as follows: --

              "Provided that nothing contained in this
              Section shall apply unless- (a) the cheque has
              been presented to the Bank within the period
              of six months from the date on which it is
              drawn or within the period of its validity,
              whichever is earlier."

        From the above proviso, it is clear that the
        provisions of S. 138 of the Negotiable Instruments




                                ::: Downloaded on - 11/07/2025 21:28:55 :::CIS
                                      17
                                                               2025:HHC:22352



                        Act are enacted taking into consideration of the
                        currency of cheques for a period of six months from
                        the date of issue or the reduced period of validity,
                        whichever is earlier. Therefore, this provision of




                                                                 .

                        the Negotiable Instruments Act contemplates a
                        cheque with a lesser period of validity than six
                        months, which is the general Banking practice and





                        stipulates that the cheque should be presented for
                        encashment either within the period of six months
                        or within the period of validity of the cheque,
                        whichever is earlier. Hence, a cheque which is





                        issued with a reduced validity period has to be
                        presented for encashment within the expiry of that
                        period so as to attract the provisions of S. 138 of
                        the Negotiable Instruments Act. Therefore, the
                     r  argument advanced by the counsel for the appellant

                        that the Treasury Code promulgated by the
                        Governor of Kerala should be subject to the
                        provisions of the Negotiable Instruments Act, the
                        Banking Rules and Regulations issued by the


                        Government of India, the Banking Practice and the
                        Rules promulgated by the Reserve Bank of India
                        and the provisions of the Treasury Code cannot




                        have overriding effect against the provisions of
                        the Negotiable Instruments Act and the Banking





                        Practice, need not be considered in this case.

                        11. In view of the fact that the cheque was presented





                        by the appellant for encashment after the expiry of
                        currency of three months, the provisions of
                        S. 138 of the Negotiable Instruments Act are not
                        attracted in this case in view of clause (a) of the
                        proviso to S. 138 of the Act."

    17.        A Similar view was taken by the Delhi High Court in

    Ansh Chugh vs. Pradeep Gupta, 2020 STPL 8425 Delhi, wherein

    it was held that:




                                                ::: Downloaded on - 11/07/2025 21:28:55 :::CIS
                         18
                                                   2025:HHC:22352



     "7. Admittedly, the cheque was presented to the drawee
     bank after the period of expiry of its validity of three
     months, which is to be calculated from the date
     mentioned on the cheque. Clause (a) of the Proviso to




                                                     .

     Section 138 of N.I. Act stipulates that Section 138 shall not
     be applicable unless the cheque is presented to the bank
     within a period of six months (the period has been





     reduced from 6 months to 3 months vide the
     aforementioned RBI notification dated 04.11.2011) from
     the date on which it is drawn or within the period of its
     validity, whichever is earlier.





     8. In Shri Ishar Alloys Steel Ltd. v. Jayaswals NECO Ltd.,
     (2001) 3 SCC 609, the Supreme Court held that non-
     presentation of the cheque to the drawee bank within the
     period specified in the section would absolve the person

     issuing the cheque of his criminal liability under Section

     138 N.I. Act.
     9. The Supreme Court in MSR Leathers v. S.Palaniappan &
     Anr.,2012 SCCOnLineSC 791, it was held as under:-
            "14. Presentation of the cheque and dishonour


            thereof within the period of its validity or a period
            of six months is just one of the three requirements
            that constitutes cause of action' within the




            meaning of Sections 138 and 142(b) of the Act, an
            expression that is more commonly used in civil law





            than in penal statutes...."
                    xxx
            19. ....A careful reading of Sections 138 and 142, as





            noticed above, makes it abundantly clear that the
            cause of action to institute a complaint comprises
            the three different factual prerequisites for the
            institution of a complaint to which we have already
            referred in the earlier part of this order. None of
            these prerequisites is in itself sufficient to
            constitute a complete cause of action for an offence
            under Section 138. For instance if a cheque is not
            presented within a period of six months from the
            date on which it is drawn or within the period of its
            validity, whichever is earlier, no cause of action




                                    ::: Downloaded on - 11/07/2025 21:28:55 :::CIS
                                   19
                                                             2025:HHC:22352



                     would accrue to the holder of the cheque even when
                     the remaining two requirements, namely service of
                     a notice and failure of the drawer to make the
                     payment of the cheque amount are established on




                                                               .

                     facts...."
               10. Learned counsel for the respondent has fairly not
               disputed the aforesaid legal position, though he urged





               that all such issues could be considered at the stage of
               framing of notice.
               11. Reliance placed by the learned counsel for the
               respondent in Rajeev Ranjan Sinha(supra), Jitender





               Singh(supra),    Thomas    Varghese(supra)     and      A.V.
               Murthy(supra) is misplaced as the issue involved in the
               present case was not raised in the aforesaid judgments.
               The validity of a cheque goes to the root of the initiation

               of proceedings under the Negotiable Instruments Act.

               There is no cause of action if the cheque presented was
               not valid."
    18.        This Court also took a similar view in Dolma Devi v.


    Roshan Lal, 2023 STPL 4524 HP, wherein it was held that

               "8. The reasons, on account of which the complaint of the




               present appellant has been dismissed, already stand spelt
               out by me in the above part of the judgment. It is not in





               dispute that the cheque in issue is dated 14.09.2004. The
               same was drawn upon H.P. State Cooperative Bank,
               branch Beri, District Bilaspur, H.P. This cheque though





               was presented by the appellant with her bank on
               07.03.2005, yet the same was received by the payee bank,
               i.e. H.P. State Cooperative Bank, branch Beri, District
               Bilaspur, H.P. on 15.03.2005, i.e. after six months from the
               date of issuance of the cheque which lapsed on
               13.03.2004.
               9. Hon'ble Supreme Court in Shri Ishwar Alloy Steels Ltd.
               Versus Jayaswals Neco LTD., (2003) 3 Supreme Court Cases
               609, has been pleased to hold that the law mandates a
               cheque to be presented at the bank on which it is drawn if
               the drawer is to be held criminally liable necessarily




                                              ::: Downloaded on - 11/07/2025 21:28:55 :::CIS
                        20
                                                  2025:HHC:22352



     within six months as from the date of its issuance (this
     judgment relates to the period when the validity of
     cheque used to be for a period of six months). In Para 10
     of said judgment, the Hon'ble Supreme Court has been




                                                    .

     pleased to hold as under:
           "It, however, does not mean that the cheque is
           always to be presented to the drawer's bank on





           which the cheque is issued. The payee of the cheque
           has the option to present the cheque in any bank
           including the collecting bank where he has his
           account but to attract the criminal liability of the





           drawer of the cheque such collecting bank is obliged
           to present the cheque in the drawee or payee bank
           on which the cheque is drawn within the period of
           six months from the date on which it is shown to

           have been issued. In other words a cheque issued by

           (A) in favour of (B) drawn in a bank named (C)
           where the drawer has an account can be presented
           by the payee to the bank upon which it is drawn i.e.
           (C) bank within a period of six months or present it


           to any other bank for collection of the cheque
           amount provided such other bank including the
           collecting bank presents the cheque for collection




           to the (C) bank. The non-presentation of the
           cheque to the drawee bank within the period





           specified in the Section would absolve the person
           issuing the cheque of his criminal liability under
           Section 138 of the Act, who shall otherwise be liable





           to pay the cheque amount to the payee in a civil
           action initiated under the law. A combined reading
           of Sections 2, 72 and 138 of the Act would leave no
           doubt in our mind that the law mandates the
           cheque to be presented at the bank on which it is
           drawn if the drawer is to be held criminally liable.
           Such presentation is necessarily to be made within
           six months at the bank on which the cheque is
           drawn, whether presented personally or through
           another bank, namely, the collecting bank of the
           payee."




                                   ::: Downloaded on - 11/07/2025 21:28:55 :::CIS
                                  21
                                                            2025:HHC:22352



    19.       Punjab and Haryana High Court also took a similar

    view in Nitin Mahajan vs. Vinod Kumar (11.05.2023 - PHHC):




                                                              .

    MANU/PH/3563/202326.) and held:

              "5. From a perusal of proviso (a) to Section 138, it is





              apparent that one of the essential conditions to bring into
              effect the substantive provision i.e. Section 138 of NI Act
              is that cheque be presented to the bank within a period of
              six months from the date on which it is drawn or within





              the period of its validity, whichever is earlier. In the
              present case, the cheque in question was issued on
              18.05.2018; therefore, as per the RBI circular/notification
              dated 04.11.2011, which is in vogue, the same was valid till

              17.08.2019 only and it was ultimately dishonoured on

              8.11.2018, clearly showing that it was presented in the
              bank much beyond its validity. Reliance has rightly been
              placed on Ansh Chugh's case (supra), wherein it was held
              that the validity of a cheque goes to the root of initiation



              of proceedings under the Negotiable Instruments Act, and
              there is no cause of action if the cheque presented was not
              valid. Even learned Counsel for the respondent has not




              been able to produce any judgment to counter the same."





    20.       Telangana High Court has also held similarly in

    Boddu Jhansi Rani vs. The State of Telangana (12.04.2023 -





    TLHC): MANU/TL/0599/2023 27 as under: -

              7. It is not in dispute that the subject cheque was
              presented beyond the three-month period from the date
              of the cheque. The Reserve Bank of India had issued a
              notification on 04.11.2011, signed by the Chief General
              Manager in charge. The said notification was issued in
              exercise of the powers conferred by Section 35A of the
              Banking Regulation Act, 1949 and accordingly directed
              the Banks not to make payment of the cheques/drafts/pay




                                             ::: Downloaded on - 11/07/2025 21:28:55 :::CIS
                         22
                                                  2025:HHC:22352



     order/bankers cheque if the cheques are presented
     beyond the period of three months from the date of such
     instruments.




                                                    .
     Section 35A in the BANKING REGULATION ACT,1949





     reads as follows:
           35A Power of the Reserve Bank to give directions. -
           Where the Reserve Bank is satisfied that- in the 178





           [public interest]; or 179 [ in the interest of banking
           policy; or] to prevent the affairs of any banking
           company being conducted in a manner detrimental
           to the interests of the depositors or a manner





           prejudicial to the interests of the banking company;
           or to secure the proper management of any banking
           company generally, it is necessary to issue

           directions to banking companies generally or to any
           banking company in particular, it may, from time

           to time, issue such directions as it deems fit, and
           the banking companies or the banking company, as
           the case may be, shall be bound to comply with


           such directions. The Reserve Bank may, on
           representation made to it or on its own motion,
           modify or cancel any direction issued under sub-




           section (1), and in so modifying or cancelling any
           direction may impose such conditions as it thinks





           fit, subject to which the modification or
           cancellation shall have effect.]
     8. Under Section 138-A of N I Act, it is mentioned that the





     cheque should have been presented to the Bank within a
     period of six months from the date on which it is drawn or
     within the period of validity. Section 35-A of the Banking
     Regulation Act, 1949, confers powers to the Reserve Bank
     for giving directions in the interest of public or banking
     policy. Accordingly, directions were issued that the Banks
     should not make payment of the cheques which are
     presented beyond the period of three months from the
     date of such instrument.




                                   ::: Downloaded on - 11/07/2025 21:28:55 :::CIS
                                   23
                                                              2025:HHC:22352



               9. Section 138-A of the Negotiable Instruments Act deals
               with two contingencies, firstly, the cheque being
               presented within a period of six months and secondly,
               within the period of its validity, whichever is earlier. By




                                                                .

               virtue of the notification of the Reserve Bank of India, the
               period of validity would be three months, and the cheque
               should have been presented within a period of three





               months. The Bank has committed an error in entertaining
               the cheque and giving a memo stating that the cheque
               was returned for the reason of 'insufficient funds'. It is
               the specific direction of the Reserve Bank of India that the





               Banks should not entertain the cheque beyond the period
               of three months, which had to be scrupulously followed
               by the Bank and should have returned the cheque on the
               ground of being stale or invalid.

               10. The basis for prosecution is the return of the cheque,

               which was presented beyond the period of its validity.
               Applying the judgment reported in Shri Ishar Alloy Steels
               Ltd., v. Jayaswals Neco Limited's case (supra), the Criminal
               Court does not have jurisdiction to proceed with the trial



               of the petitioner."

    21.        Therefore, the dishonour of the cheque on the




    ground of 'Instrument out dated/stale' does not attract the





    provisions of Section 138 of the NI Act.





    22.        It was submitted that the memo issued by the bank is

    not important, and it is open to the complainant to show that

    the reason for dishonour was something else. There is no

    dispute with the proposition of law. It was laid down by Thomas

    Varghese (supra) that the offence punishable under Section 138




                                               ::: Downloaded on - 11/07/2025 21:28:55 :::CIS
                                  24
                                                            2025:HHC:22352



    of the NI Act does not depend upon the endorsement made by

    the Bank while returning the cheque. It was observed: -




                                                              .

               "8. Section 138 was enacted by the legislature to enhance
               the acceptability of cheques. The drawer of the cheque
               was sought to be made liable in case of bouncing of





               cheques due to insufficiency of funds in the accounts or
               for the reason that it exceeds the arrangements made by
               the drawer with the bank. If the cheque is bounced on
               account of insufficiency of funds in the accounts of the





               drawer or for the reason that it exceeds the arrangements
               made by the drawer, then the drawer must be liable. It
               cannot solely depend on the endorsement made by the
               banker. An endorsement by the banker that a cheque is

               returned due to insufficiency of funds standing in the

               name of the drawer will tell upon the financial soundness
               of the drawer. Such an endorsement may adversely affect
               the reputation of the drawer. Sometimes a banker may be
               slow to use the words such as "no sufficient fund in the



               account" etc. because it may have adverse implication on
               the financial soundness of the drawer of the cheque and
               consequently affect his reputation also, so if the banker




               refrains from making such a derogatory endorsement,
               should be object of the legislation be defeated?





               9. The rule of strict interpretation of penal statutes in
               favour of an accused is not of rigid or universal
               application. It must be considered along with other well-





               established rules of interpretation. When it is seen that
               the scheme and object of the statute are likely to be
               defeated by the strict interpretation, courts must
               endeavour to resort to that interpretation which furthers
               the object of the legislation. It is well recognised that a
               statutory provision must be construed, if possible, to
               avoid absurdity and mischief. In K.P. Vaghese v. Income
               Tax Officer, Emakulam, (1981)4 SCC 173. Their Lordships
               observed: -
                     "It is not a well-settled rule of construction that
                     where the plain literal interpretation of a statutory




                                             ::: Downloaded on - 11/07/2025 21:28:55 :::CIS
                                   25
                                                             2025:HHC:22352



                      provision produces a manifestly absurd and unjust
                      result which could never have been intended by the
                      legislature, the court may modify the language used
                      by the legislature or even do some violence' to it, so




                                                               .

                      as to achieve the obvious intention of the
                      legislature and produce a rational construction
                      (vide Luke v. Inland Revenue Commissioner). The





                      court may also, in such a case, read into the
                      statutory provision a condition which, though not
                      expressed, is implicit as constituting the basic
                      assumption underlying the statutory provision."





               In this circumstance, we are not in a position to hold that
               a complaint under Section 138 of the Act should not be
               thrown out at the threshold if the banker's endorsement
               while returning the cheque is anything other than that

               the amount of money 'standing to the credit of the

               account of the drawer is insufficient to honour the cheque
               or that it exceeds the amount arranged to be paid from
               that account by an agreement made with the bank. If the
               circumstances contemplated by Section 138 of the Act are


               made out, the court has to examine whether the return of
               the cheque was on account of insufficiency of funds
               belonging to the drawer. This can be done even without




               reference to the endorsement made by the banker.
               Endorsements like "refer to drawer", "account closed",





               "payment has been stopped", etc., made by the banker at
               the time of the return of the cheque are having the effect
               of proving that the cheque has been bounced. If the





               bouncing of the cheque was on account of insufficiency of
               funds belonging to the drawer, then the drawer will be
               subjecting himself to proceedings under Section 138 of
               the Act.

    23.        In the present case, the complainant never examined

    any official from the bank to prove on record that the reason for

    dishonour was not the instrument being outdated/stale but




                                              ::: Downloaded on - 11/07/2025 21:28:55 :::CIS
                                   26
                                                             2025:HHC:22352



    something else; therefore, not much advantage can be derived

    from the cited judgment.




                                                               .

    24.        It was submitted that if the payment is not made to

    the complainant for any reason and the accused fails to pay the





    amount despite the receipt of a valid notice of demand, the

    offence punishable under Section 138 of the NI Act is made out. It





    is true that the Bombay High Court has taken such a view in

    Rakesh Nemkumar Porwal v. Narayan Dhondu Joglekar, (1993) 78

    Comp Cas 822 and held that the use of the term etc. in Section 138

    of the NI Act will mean that whenever the cheque is dishonoured

    the provisions of Section 138 of NI Act would be attracted. It was



    observed: -




               "25. This, to our mind, is too narrow a construction of the
               section and fails to take into account the objects and





               reasons behind the amendment. The wording and the
               endorsement from the bank or the circumstances under





               which a cheque is returned are not the guiding criterion,
               but the fact that, on presentation of the cheque, the
               payment was not made. There could be a host of reasons for
               this but the bottom line of the situation is that the payment
               could not be made by the Banker and the mechanics of the
               reasons apart, the irresistible conclusion that had the funds
               been available, the payment would have been made leads
               back to the position that dishonour, therefore, implies
               insufficiency of funds. We are reinforced in this view by the
               definition of a cheque as appears in Section 6 of the
               Negotiable Instruments Act, which defines it as a bill of




                                              ::: Downloaded on - 11/07/2025 21:28:55 :::CIS
                         27
                                                   2025:HHC:22352



     exchange drawn on a specified banker. A bill of exchange
     is defined in Section 5, which reads as follows:
             "A bill of exchange is an instrument in writing
             containing an unconditional order signed by the




                                                     .

             maker directing a certain person to pay a certain
             sum of money only to, or to the order of, a certain
             person or to the bearer of the instrument."





     Reading these provisions with the statement of objects
     and reasons of the Banking, Public Financial institutions
     and Negotiable Instruments Laws (Amendment) Act,
     1988 (66 of 1988), whereby Chapter 17 comprising of





     Sections 138 to 142 were inserted with effect from
     1.4.1989, there can be little doubt that Section 138 was
     intended to be a provision to curb instances of dishonour.
     It will have to be presumed that the multifarious grounds on

     which a cheque would be dishonoured are common place and

     in not having made any exception for such situations, the
     legislative intent behind Section 138 was that cases of
     dishonour of a cheque would constitute a criminal offence
     unless the payment was forthcoming within the prescribed


     period. The reference to the term 'insufficiency of funds'
     was obviously a qualifying clause which only reiterates
     the basic principle that an order to the bank conveyed




     through a cheque to make a prescribed payment would
     only fail in a situation where the bank could not





     implement that directive for want of the requisite funds.
     The circumstances that may contribute to the situation
     would, therefore, be irrelevant. The presumption in section





     139 heavily supports this view.
     26. It would be useful in this regard to refer to another
     decision of this court, reported in Pawankamar v. Ashish
     Enterprises, 1992 Cr. LJ 1619, where the cheque was
     returned with the endorsement "suit filed by bank
     against account holder". The court held that the reason
     apart, that the dishonour had been occasioned because of
     insufficiency of funds, and further that the criminal
     proceedings under Section 138 were justified regardless of
     the plea that civil action for recovery had been initiated.
     In our considered view, if the object of introducing




                                    ::: Downloaded on - 11/07/2025 21:28:55 :::CIS
                                   28
                                                             2025:HHC:22352



               Section 138 into the statute book is to be achieved, it will
               have to be meaningfully enforced, brushing aside
               technical and frivolous pleas." (Emphasis supplied)




                                                               .
    25.        Andhra Pradesh High Court held in Syed Rasool and





    Sons v. Aildas and Co., (1993) 78 Comp Cas 738 that the cause of





    action is given by failure to pay the amount despite the receipt of

    a valid notice of demand. Therefore, the failure to pay the





    amount despite the receipt of a valid notice of demand will

    complete the offence. It was observed:

               "23. From the Scheme of the Act, it is clear that following

               the dishonour of the cheque a notice has to be issued in
               writing to the person who has issued the cheque inviting
               his attention that the cheque has been dishonoured and
               he is liable for penal consequences under Section 138 read


               with Section 142 of the Act. When the reason for return of
               the cheque has been mentioned as "refer to drawer" or
               "insufficiency of funds" or "account closed", it is the




               primary duty of the drawer of the cheque to make the
               payment of the said amount of money to the payee within





               fifteen days of the receipt of the said notice. So, an
               opportunity has been given by the Legislature itself by
               providing a notice to the drawer and for payment of the





               amount within fifteen days of the receipt of the said
               notice and if he fails to comply with clause (c) of Section
               138, filing of a complaint within one month from the date
               of cause of action is also provided under sub-section (b)
               of Section 142 of the Act. Thus, a notice has to be given to
               the drawer, and that notice is a condition precedent. That
               means the drawer of the cheque has an opportunity to
               know in advance, before filing the complaint, that the
               cheque was dishonoured for a particular reason. When
               that information was already available to him and when
               he had not made any attempt to pay the same, it cannot




                                              ::: Downloaded on - 11/07/2025 21:28:55 :::CIS
                         29
                                                   2025:HHC:22352



     be said that the cheque was returned not for insufficiency
     of funds or not arranged for. In the normal banking
     parlance "refer to drawer" means that no funds are
     available and when an opportunity has been given to the




                                                     .

     drawer of the cheque by inviting his attention and when
     he has not paid the amount, it has to be construed that
     "refer to drawer" or "insufficiency of funds" or "account





     closed" etc., ultimately resulted in dishonouring the
     cheque and preventing the drawee from getting the
     amount which is only on account of the act committed by
     the drawer, who has given the cheque. The two situations





     contemplated in Section 138 are insufficiency of the
     amount standing to the credit of the account, or it
     exceeds the amount arranged to be paid by an agreement
     made with the bank, such as obtaining the facility of

     overdraft, etc. If either of these two contingencies has not

     been complied with, the only alternative left to the bank
     is to dishonour the cheque or to return the cheque with
     the endorsement as is being followed by them from time
     to time as per the trade custom, usage and practice. It is


     not the phrase or the words used by the Bank in
     dishonouring the cheque that has to be taken into
     account, but the intention of the bank has to be taken into




     consideration. The intention of the Legislature is clearly
     to see that in the event of the amount not being paid on





     presenting the cheque due to insufficiency of funds or if it
     exceeds the arrangement, the person is liable for
     prosecution. However, the further safeguard that has





     been made to prevent hasty action is that the payee or the
     holder in due course of the cheque shall make a demand
     for the payment of the amount covered by the said cheque
     giving a notice, in writing, to the drawer within fifteen
     days of the receipt of information by him from the banker
     is well settled that the penal provisions have to be
     construed strictly and not liberally. The court will not
     extend the law beyond its meaning to take care of a
     broader legislative purpose. Here, "strict" means merely
     that the court will refrain from exercising its creative
     function to apply the rule announced in the statute to




                                    ::: Downloaded on - 11/07/2025 21:28:55 :::CIS
                         30
                                                    2025:HHC:22352



     situations not covered by it, even though such an
     extension would help to advance the manifest purport of
     the statute. Here, strictness relates not to the meaning of
     the statute but to using the statute as a basis for judicial




                                                      .

     aw making by analogy with it. Even in the Calcutta High
     Court case, viz.., Voltas Ltd. Vs. Hiralal Agarwalla's (supra)
     averments have been made in the complaint petition,





     which show that the complainant had observed the
     formality as required by the provisos (a),(b) and (c) of
     Section 138 of the Act before initiating the criminal
     proceeding against the drawer of the cheque. It was





     contended therein on behalf of the petitioners that the
     clause "refer to drawer" does not necessarily mean that
     the cheque was dishonoured. But, on a clarification from
     the Bank, to the effect that the remark "refer to drawer"

     necessarily means as per banking custom that the cheque

     has been returned for want of funds, the court came to
     the conclusion that it is prima facie seen that the cheque
     in question was bounced because of inadequacy of funds
     in the drawer's account. The endorsements "refer to


     drawer" or "insufficiency of funds" or "not arranged" or
     "account closed" or some other technical words used by
     the bank, ultimately resulted in dishonouring the cheque,




     on account of the fault of the person who has issued the
     cheque in not providing sufficient funds or not arranging





     funds. Having issued the cheque without having sufficient
     funds or not arranging the funds or after closing the
     account, it is definitely an act on the part of the drawer of





     the cheque which ultimately resulted in dishonouring the
     cheque. This again is a matter of evidence which has to be
     adduced in support of the endorsement. Under these
     circumstances, it cannot be said at this stage that taking
     cognisance of a private complaint by the court itself is
     bad. The words 'refer to drawer in their ordinary meaning
     amounted to a statement by the bank, "we are not paying;
     go back to the drawer and ask him why "or else" go back
     to the drawer and ask him to pay". In view of the above
     discussion, we are of the firm view that "refer to drawer"
     necessarily means, as per banking parlance, that the




                                     ::: Downloaded on - 11/07/2025 21:28:55 :::CIS
                                    31
                                                               2025:HHC:22352



               cheque has been returned for want of funds in the account
               of the drawer of the cheque. So we are not in agreement
               with the view expressed by the learned single Judge of
               this court (Eswara Prasad, J.) in M/s. Union Road Ways (P)




                                                                 .

               Ltd., & Another vs. M/s. Shah Ramanlal Satesh Kumar &
               another (supra).

    26.        A similar view was taken by the Madras High Court in





    J. Veeraraghavan v. Lalith Kumar, (1995) 83 Comp Cas 853: 1994

    SCC OnLine Mad 567: 1995 Cri LJ 1882: (1995) 1 BC 318: (1994) 2 LW


                     r            to
    (Cri) 663 wherein it was observed:


               23. Apart from any one of the 21 reasons catalogued above, that

               is usually given by a bank in the case of return of a cheque
               unpaid, there may be a myriad of reasons, depending upon the
               contingency and exigency of the situation. Insufficiency of


               funds in the accounts may be a situation, which may be created
               either innocently or unknowingly by the drawer or may be a
               product of mischievous gimmicks, like "closure of account",




               countermanding the payment, etc., or even a situation wherein
               the bank dishonours the cheque since it has already instituted





               a suit against the drawer to recover the debt against his
               account. Further, insufficiency of funds may be indicated by





               various direct and indirect endorsements by the dishonouring
               bank, such as "insufficiency of funds", "refer to drawer",
               "funds expected, present again", "effects not cleared", etc.
               There may even be a Situation rather created in a mischievous
               or malicious fashion to see that the cheque issued by the
               drawer stands returned by the banker unpaid by subscription
               of the signature in such a way as not to tally with the specimen
               signature, just to purchase time to meet the demands made
               knowing fully well that on the date when the cheque had been




                                                ::: Downloaded on - 11/07/2025 21:28:55 :::CIS
                           32
                                                       2025:HHC:22352


     drawn, there was insufficiency of funds in his account. For the
     outside world, it may appear that the reason for the return of
     the cheque unpaid was the existence of suspicion as regards




                                                         .
     the genuineness of the cheque issued by the drawer. But the





     real reason is altogether different in such a situation. The
     drawer, in a fraudulent way, does the mischief of subscribing





     his signature totally in a different fashion to create a doubt as
     to the genuineness of the cheque so issued by him. He does it
     with a purpose, which is rather obvious. Such a trickery device
     could be adopted to stall the situation of not being in a position





     to meet the demand, in the sense of not having adequacy of
     funds in the account of the drawer, and by adoption of such a
     device, the payee had really been hoodwinked. Manifold

     situations may be created by a fraudulent drawer using all sorts

     of ingenuity to make it appear that the reason for the return of
     the cheque unpaid, was neither of the two contingencies
     contemplated by section 138 of the Act although in the real



     state of affairs, the reason for the return of the cheque unpaid
     was either of the two contingencies contemplated therein




     alone. We are, therefore, of the firm view that the reasons, as
     given by the bank for the return of the cheque may not at all





     reflect the reality of the situation relatable to the sufficiency or
     otherwise of the funds in the accounts of the drawer or





     whether it exceeds the amount arranged to be paid by the
     drawer by agreement with, the bank.

     24. Once a cheque is dishonoured, whatever be the reason
     therefor, it behoves upon the payee or the holder in due course
     to issue a notice in writing to the drawer of the cheque within
     15 days from the date of such return, intimating, as has been
     provided under the sanguine provisions adumbrated under
     clauses (b) and (c) to the proviso to section 138 of the Act, the
     factum of such return and requiring him to comply with the




                                        ::: Downloaded on - 11/07/2025 21:28:55 :::CIS
                          33
                                                     2025:HHC:22352


     demand within 15 days from the date of receipt of the said
     notice and the demand so made, if not complied with, gives
     rise to a cause of action for the launching of the prosecution




                                                       .
     against such drawer and the cause of action so enured; lasts for





     a period of one month, enabling the aggrieved payee or holder
     in due course to file a complaint before the competent criminal





     court. The existence of such factors thus prima facie
     constitutes an offence under section 138 of the Act, requiring
     the case to be taken cognisance of by the competent court,
     before which the complaint had been filed. Cognisance of a





     complaint is capable of being taken by a competent court,
     provided the necessary and requisite averments constituting
     the offence complained of are made available in the complaint

     and nothing further, excepting the taking of a sworn statement

     from the complainant.

     25. In the case of prosecution for an offence under section 138


     of the Act, a moot question very often raised before courts is,
     as to whether averments regarding sufficiency or otherwise of
     funds in the account of the drawer were to be made in the




     complaint. Divergent views emerge on such a question from





     various High Courts, to which we have already adverted. The
     rationale or reasoning for the view that there should be a
     specific averment in the complaint as to the insufficiency of





     funds before ever the case is taken cognisance of, we rather
     feel, is not reflecting the real import, purport or the
     intendment of section 138 of the Act. We have already adverted
     to as to what is necessary and requisite for a complaint to be
     taken cognizance of, in respect of an alleged offence under
     section 138 of the Act, i.e., the factum of dishonour of the
     cheque, whatever be the reason, which was issued in discharge
     of a debt or other liability in whole or in part, after its
     presentation within its period of validity of six months from




                                      ::: Downloaded on - 11/07/2025 21:28:55 :::CIS
                            34
                                                       2025:HHC:22352


     the date of issue, whichever is earlier, coupled with the non-
     compliance with the drawer of the demand made upon him and
     the institution of prosecution within one month from such




                                                         .
     non-compliance. Such being the case, the non-mentioning in





     the complaint by way of a specific averment made therein as to
     the insufficiency of funds in the account of the drawer, is of no





     consequence and the question whether there was sufficiency of
     funds or not in the account of the drawer on the date when the
     cheque had been drawn, will be relevant only during the stage
     of trial and such a question is capable of being decided, with





     ease and grace, by the court on the adduction of evidence by
     utilising   the   salient   provisions   adumbrated         under      the
     provisions of the Bankers' Books Evidence Act, 1891. Once it is

     proved in the trial that bouncing of a cheque was due to lack of

     balance in the account of the drawer on the date when the
     cheque was drawn, then it goes without saying that the act of
     giving a cheque resulting in the bouncing of the cheque due to



     lack of balance in the account was an "absolute offence" even
     if it was done without any "criminal intent", inasmuch as no




     mens rea has been prescribed for the commission of such an
     offence. The non-prescription of any mens rea therein is





     rather obvious. The monetary blood flow in the arteries of
     trade and business heart cannot be permitted to be calcified by





     the dishonouring of the cheque by debtors. In this view of the
     matter, we are of the view that there is no necessity at all to
     make any specific averment in the complaint as to the
     insufficiency of funds in the account of the drawer on the date
     when the cheque was drawn, before ever such a complaint is
     taken cognizance of by a competent court.




                                        ::: Downloaded on - 11/07/2025 21:28:55 :::CIS
                                  35
                                                            2025:HHC:22352



    27.        However, it is difficult to agree to the submission

    that the dishonour of the cheque for any reason would give rise




                                                              .
    to criminal liability. The Legislature has consciously used the





    words "returned unpaid because the amount of money standing





    to the credit of that account is insufficient to honour the cheque,

    or it exceeds the amount" in Section 138 of the NI Act. These





    words have been extended to cover the situation where the

    payment was not made by the Bank due to the default

    committed by the drawer, like payment stopped by the drawer

    [Modi Cements Vs. Kuchil Kumar Nandi (1998) 3 SCC 241 and NEPC

    Micon Limited and others vs. Magma Leasing Limited (1999) 4 SCC



    253], account closed (Goa Plast (P) Ltd. v. Chico Ursula D'Souza,




    (2004) 2 SCC 235 and Subhodh S Salaskar Vs Japrakash M Shah,





    (2008) 13 SCC 689), signatures mismatch (Laxmi Dyechem v. State

    of Gujarat, (2012) 13 SCC 375) account non-existent (Jugesh





    Sehgal v. Shamsher Singh Gogi,(2009) 14 SCC 683)                   etc. The

    proceedings   are   not   maintainable     when        the      cheque        is

    dishonoured due to a circumstance beyond the control of a

    person, like account frozen (Best Buildwell (P) Ltd. v. R.D. Sales,

    2025 SCC OnLine Del 4267) contact the drawer and present again

    (Sathiya Murthi vs Kesava Narayanan Crl.O. P No.10406 of 2019




                                             ::: Downloaded on - 11/07/2025 21:28:55 :::CIS
                                  36
                                                            2025:HHC:22352



    decided on 24 July, 2019 and D.S. Shridhar vs. P. John and Ors.

    (13.12.2022 - TLHC): MANU/TL/2690/2022), Hence, the offence




                                                              .
    punishable under Section 138 of the NI Act will not be attracted





    to every case of dishonour but to a dishonour which is





    attributable to the drawer and not to any other person.


    28.        In the present case, the memo of dishonour





    (Ex.CW1/C) mentions the cheque date 20.1.2018 and return date

    22.1.2018. The cheque was issued on 21.10.2017. This memo

    shows that the cheque was presented on 20.1.2018 and was

    returned on 22.1.2018. It was laid down by Hon'ble Supreme

    Court in Rameshchandra Ambalal Joshi v. State of Gujarat, (2014)



    11 SCC 759 : (2014) 4 SCC (Civ) 274 : (2014) 3 SCC (Cri) 542: 2014




    SCC OnLine SC 134 that the use of the word from in Section 138(a)





    requires the exclusion of the first day on which the cheque was

    drawn and inclusion of the last day within which such act needs





    to be done. It was observed at page 768: -

               22. Drawing a conclusion from the abovementioned
               authorities, we are of the opinion that the use of the word
               "from" in Section 138(a) requires the exclusion of the
               first day on which the cheque was drawn and inclusion of
               the last day within which such act needs to be done. In
               other words, six months would expire one day prior to the
               date in the corresponding month, and in case no such day
               falls, the last day of the immediate previous month.




                                             ::: Downloaded on - 11/07/2025 21:28:55 :::CIS
                                   37
                                                             2025:HHC:22352



               Hence, for all purposes, the date on which the cheque was
               drawn i.e. 31-12-2005 will be excluded and the period of
               six months will be reckoned from the next day i.e. from 1-
               1-2006; meaning thereby that according to the British




                                                               .

               calendar, the period of six months will expire at the end
               of the 30th day of June, 2006. Since the cheque was
               presented on 30-6-2006, we are of the view that it was





               presented within the period prescribed.

    29.        In the present case, the cheque was issued on

    21.10.2017, which is to be excluded, and the period of three





    months expired on 21.1.2018. The cheque was presented on

    20.1.2018 as per the memo of dishonour produced by the


    complainant. It was Sunday on 21.1.2018, and the cheque could

    have been presented on the next working day as per Section 25


    of the NI Act. It was laid down by this Court in Bhupender Kumar

    Sharma vs Rattan Singh 2013 (2) ShimLC 780 that when the date




    of maturity is a public holiday, it can be presented on the next





    working day. It was observed:





               5. Thus, Section 25 of the N.I. Act also applies to a cheque
               and in case the day on which the cheque is at maturity, is
               a public holiday, the instrument shall be deemed to be
               due on the next preceding business day as in the present
               case (please see K.S. Subbaraman v. lyyammal, 1998 CRI.L.J.
               4758, Madras High Court).

    30.        A similar view was taken in P Narasmiha Reddy vs

    State of Andhra Pradesh 2019 ACD 587 = 2019(1) Andh LD

    (Criminal) 989 wherein it was observed:




                                              ::: Downloaded on - 11/07/2025 21:28:55 :::CIS
                                   38
                                                             2025:HHC:22352



               10. A reading of section 25 of the Negotiable Instruments
               Act would clearly show that if the day on which the
               cheque period expires is a public holiday, the cheque shall
               be deemed to be due on the next preceding business day.




                                                               .

               In the said section, the Explanation would indicate that
               the expression "public holiday" includes Sunday.
               11. Similar is the wording of section 10 of the General





               Clauses Act, 1897 reads:
                      "10. Computation of time-(1) Where, by any Central
                      Act or Regulation made after the commencement of
                      this Act, any act or proceeding is directed or





                      allowed to be done or taken in any court or office on
                      a certain day or within a prescribed period, then, if
                      the Court or office is closed on that day or the last
                      day of the prescribed period, the act or proceeding
                     rshall be considered as done or taken in due time if it

                      is done or taken on the next day afterwards on
                      which the Court or office is open:
                             Provided that nothing in this section shall
                             apply to any act or proceeding to which the


                             Indian Limitation Act, 1877 (15 of 1877)
                             applies.




                      (2) This section also applies to all Central Acts and
                      Regulations made on or after the fourteenth day of





                      January, 1887."

    31.        Hence, even if the cheque was presented on





    22.1.2018, it was presented within the period of limitation and

    the Bank erred in dishonouring it on the ground 'instrument

    outdated/stale.

    32.        Thus, it is apparent that the reason for dishonour of

    the cheque given by the Bank is not correct. The complainant did

    not lead any evidence to establish that the accused had




                                              ::: Downloaded on - 11/07/2025 21:28:55 :::CIS
                                   39
                                                             2025:HHC:22352



    insufficient funds on the date of dishonour, and the real reason

    for the dishonour was the insufficiency of funds and not the




                                                               .
    instrument being outdated/stale as mentioned in the memo.





    Therefore, the learned Appellate Court had rightly concluded





    that the provisions of Section 138 of the NI Act are not attracted

    to the present case.





    33.        It was laid down by this Court in Rajinder Singh Verma

    vs. B.K. Hanchnmani (30.04.2019 - HPHC): MANU/HP/0437/2019

    that a computer-generated memo of dishonour not having the

    official seal is inadmissible. It was observed: -


               "9. Even if, assumingly, the complainant may, upon
               recoursing to an appropriate remedy, be cast under the
               provisions of Section 45 of the Indian Evidence Act,




               rather could therethrough strive to prove the afore-
               mentioned cheque, borne in Ex. CW1/A, carrying the





               authentic signatures of the accused, (a) and, thereafter it,
               was permissible for the complainant, to rely upon the
               statutory provisions, cast under the provisions of Section





               139 of the Negotiable Instruments Act, qua his holding it
               in discharge, of, a contractual or other legal liabilities,
               arising inter se him, and, the accused. Nonetheless,
               dehors, the aforecurative recoursings, for, hence,
               dispelling the effect of Ex. CW1/A, rather than being
               feigned, in the testification rendered hence by the
               complainant, to, hence assuredly contain the signatures
               of the accused, also, the mandate, of Section 146 of the
               Negotiable Instrument Act, provisions whereof stand
               extracted hereinafter, was, also vis-a-vis, Ex. CW1/B, the




                                              ::: Downloaded on - 11/07/2025 21:28:55 :::CIS
                         40
                                                    2025:HHC:22352



     purported return memo given,             Ex.     CW1/A,       hence
     enjoined, to be cogently satiated.
           "146. Bank's slip prima facie evidence of certain




                                                      .
           facts. The Court shall, in respect of every





           proceeding under this Chapter, on production of a
           bank's slip or memo having thereon the official
           mark denoting that the cheque has been





           dishonoured, presume the fact of dishonour of such
           cheque, unless and until such fact is disproved.
     Even though, the court is statutorily empowered, to, qua
     the apposite return memo hence enunciating, the,





     declining to honour the negotiable instrument concerned,
     rather avail the apposite therewith presumption, as,
     engrafted therein, (a) yet the afore presumption would be

     aptly galvanized, upon, the memo evidently carrying
     thereon, the official mark, and, seal, of the bank

     concerned. However, the afore presumption, as occurring
     therein, and, with a statutory coinage, "unless and until
     such fact is disproved", is, rebuttable, only upon,


     adduction into evidence, the return memo, (b)
     whereupon hence, it would also stand proven qua it not
     carrying the official mark or seal of the bank concerned.




     The evidence in consonance with the afore-mentioned
     statutory coinage, occurring in the last part of Section 146





     of the N.I. Act is, prima facie, rather upsurging, given, Ex.
     CW1/B evidently not carrying the seal or official mark of
     the bank concerned, (I) AND, with one Naresh Kumar,





     Accounts Officer from ICICI Bank, The Mall Shimla, upon
     his stepping into the witness box, rather showing his
     inability to bring the original of Ex. CW1/B, given, it not
     being traceable in the apposite records, (ii) and, when
     only on production, of the original in the Court of EX.
     CW1/B, and, evident existence thereon, of the afore
     statutorily mandated requirements, of it, hence carrying
     the official mark or seal of the bank concerned, would,
     hence enable, the, marshalling, of, the statutory
     presumption qua the apposite cheque being declined, to
     be honoured, to, rather hold the fullest conclusivity or




                                    ::: Downloaded on - 11/07/2025 21:28:55 :::CIS
                                    41
                                                              2025:HHC:22352



               sway, (iii) besides it would benumb any endeavour of the
               defence, to rely, upon the afore statutory coinage,
               occurring in the last part of Section 146 of the N.I. Act, (iv)
               reiteratedly for want of production of the original of Ex.




                                                                .

               CW1/B, this court is constrained to conclude qua the
               statutory requirement of Ex. CW1/B on its presentation,
               for its being honoured, hence, being declined to be





               honoured, rather remaining, within the ambit of Section
               146 of the N;l. Act, to be hence, disproven.

    34.        Madhya Pradesh High Court has also held in





    Satyendra Tiwari v. State of M.P., 2014 SCC OnLine MP 6786: ILR

    2014 MP 1679: (2014) 3 MP LJ 574 that when the memo of

    dishonour does not bear the banker's seal, the same is not valid.

    It was observed at page 1685: -


               "Endorsement Memo



               29. Another reason given by the learned court to acquit
               the accused was that the complainant failed to prove the
               submission of the cheque (Ex. P-1) in the bank.




               30. When a cheque is drawn by a person on an account
               maintained by him for payment of any amount or





               discharge of liability or debt and is returned by the bank
               with endorsement like (i) refer to drawer, (ii) exceeds





               arrangement, (iii) instruction for stoppage of payment;
               (iv) fund insufficient and like other usual endorsements,
               it amounts to dishonour within the meaning of section
               138 of the N.I. Act.
               31. Cheque to be presented within six months from the
               date of the cheque to the bank on which it was drawn, and
               if it is presented beyond that time complaint is not
               maintainable. In this case in hand the cheque (Ex.P-1)
               was presented within time.
               32. In fact, the learned trial Court initially committed a
               grave mistake while issuing summons for the appearance




                                               ::: Downloaded on - 11/07/2025 21:28:55 :::CIS
                                   42
                                                             2025:HHC:22352



               of the accused on the assumption that the case had been
               disclosed, while the bankers' seal was totally missing of
               the bankers written memo in such circumstances the
               summons was not required to issue against the accused.




                                                               .

               33. Learned trial Court after scrutinising the statement of
               the complainant in this regard and after examining the
               cheque (Ex. P-1) with returning endorsement (Ex. P-2),





               found that there is a lack of a banker's seal on the
               endorsement memo (Ex. P-2).
               34. It is pertinent to mention here that even after
               committing initial error learned trial Court given





               appropriate opportunity to the complainant to examine
               Manager or any authorized Officer of the Punjab and
               Sindh Bank, the Banker's who returned the Cheque
               (Ex.P.-1) vide their endorsement memo (Ex.P.-2) under

               the caption "Fund Insufficient", but the complainant fail

               to comply. In such a situation, endorsement memo
               (Ex.P.-2) has no evidentiary value as a public document,
               but a mere piece of paper."


    35.        It was held in Krishnapal v. Hari Singh, 2024 SCC

    OnLine MP 2516 that the Bank is required to prove the seal and




    the signatures on the cheque returning memo as per the





    guidelines issued by the RBI and in the absence of the seal and

    the signatures, the memo does not carry a presumption under





    Section 146 of the NI Act. It was observed: -

               "5. Having gone through the record, it is found that the
               said document Ex-P/2 has no seal of the said bank and
               signature of the authority; therefore, it is in violation of
               guidelines issued by the Reserve Bank of India vide its
               letter   No. RBI/2011-12/121     DPSS.CO.       CHD     NO.
               120/03.06.01/2011-12 dated 25.07.2011. The said
               guidelines are required to be and are hereby reproduced
               hereunder:--




                                              ::: Downloaded on - 11/07/2025 21:28:55 :::CIS
                        43
                                                   2025:HHC:22352



           "RBI/2011-12/121

           DPSS.CO. CHD.No. 120/03.06.01/2011-12 July 25,
        2011




                                                     .
          The Chairman        and    Managing          Director/Chief





        Executive Officer

           All Scheduled Commercial Banks, including RRBs





          /Urban    Co-operative    Banks/State          Co-operative
        Banks/

           District Central Co-operative Banks





           Madam/Dear Sir,

           Dishonour/Return of Cheques - Need to Sign/Initial
        the Cheque Return Memo

            Please refer to our circular DPSS. CO. CHD. No.

        485/03.06.01/2010-11 dated September 1, 2010 on
        Dishonour/Return of Cheques - Need to Mention the
        'Date of Return' in the Cheque Return Memo, wherein
        citing the criticality of the document in case of



        recourse to legal action, it has been indicated that
        instruments returned unpaid should have a
        signed/initialed objection slip on which a definite and




        valid reason for refusing payment must be stated, as





        prescribed in Rule 6 of the Uniform Regulations and
        Rules for Bankers' Clearing Houses (URRBCH).

           Certain instances of banks not signing the Cheque





        Return Memos stating that the Memos are computer-
        generated and therefore no signature is necessary
        have been brought to our notice. Such practices are a
        violation of instructions contained in Uniform
        Regulations and Rules for Bankers' Clearing Houses
        (URRBCH), which is issued under the Payment and
        Settlement Systems Act, 2007, read with Payment and
        Settlement Systems Regulations 2008.




                                    ::: Downloaded on - 11/07/2025 21:28:55 :::CIS
                                  44
                                                            2025:HHC:22352



                     Banks are, therefore, advised to strictly adhere to
                  the instructions and sign/initial the Cheque Return
                  Memos as laid down in Rule 6 of URRBCH.




                                                              .
                     Yours faithfully,





                     (Pankaj Ekka)

                     Deputy General Manager"





                  6. In view of the guidelines, it can be predicated that
                  not signing the cheque return memo by the Bankers
                  and issuing them without any signature will be a
                  violation of the instructions contained in the uniform




                  regulations and rules of bankers. Hence, the petitioner
                  cannot benefit from the law laid down in Guneet
                  Bhasin (Supra). On this aspect, the learned trial Court,

                  relying upon the judgment of this Court rendered
                  in Satyendra Tiwari (Supra), opined that a dishonour

                  memo of a bank without a seal has no evidentiary
                  value as a public document and it would be treated as
                  only a mere piece of paper. The aforesaid law laid


                  down in Satyendra Tiwari (Supra) still holds the field,
                  hence the contentions of the petitioner as to accepting
                  the endorsement memo (Ex. P/2) are evidently found




                  without merit."

    36.        Bombay High Court held in Vandana v. Abhilasha,





    2018 SCC OnLine Bom 2086: (2019) 2 Mah LJ 645: 2018 ACD 950:





    (2018) 4 Bom CR (Cri) 774 that a computer generated document

    requires a certificate under Section 65(b)(4) and in the absence

    of the certificate, the memo is not admissible. It was observed at

    page 649: -


               "9. In this context, section 146 of the aforesaid Act is
               relevant, which reads as follows:




                                             ::: Downloaded on - 11/07/2025 21:28:55 :::CIS
                         45
                                                   2025:HHC:22352



        "146. Bank's slip prima facie evidence of certain facts.
        -- The Court shall, in respect of every proceeding under
        this Chapter, on production of a bank's slip or memo
        having thereon the official mark denoting that the cheque




                                                     .

        has been dishonoured, presume the fact of dishonour of
        such cheque, unless and until such fact is disproved."
     10. The said provision states the manner in which a





     complainant can prove dishonour of a cheque. The
     complainant is required to produce a slip or memo having
     an official mark on it, denoting that the cheque has been
     dishonoured. If such a document is placed on record by





     the complainant, it constitutes prima facie evidence of
     dishonour and a presumption operates about the fact of
     the dishonour of the cheque, unless and until such fact is
     disproved. Thus, once such a memo or slip issued by the

     bank bearing its official mark concerning dishonour of a

     cheque is placed on record by the complainant, the
     burden is clearly on the accused to disprove the fact of
     dishonour of a cheque.
     11. But, there cannot be any doubt about the fact that



     section 146 of the said Act provides for one of the modes
     of proving dishonour of cheques, and it certainly cannot
     be the only mode of proving the same. In the present case,




     the memo purportedly issued by the bank showing
     dishonour of cheque, admittedly, does not bear the





     official mark of the bank. It was for this reason that the
     said document was not exhibited during the evidence.





     Thus, the mode specified in section 146 of the said Act
     was not satisfied in the present case, and consequently,
     no presumption arose about the dishonour of the cheque
     in question. In such a situation, the appellant claims that
     the dishonour of the cheque was proved because a
     statutory notice was issued by her to the respondent. It
     was pointed out that specific pleadings were made in the
     complaint filed before the Court stating dishonour of the
     said cheque and that when the respondent had failed to
     adduce any evidence in support of her defence, the
     statements made by the appellant in this statutory notice
     and the complaint were enough to prove dishonour of the




                                    ::: Downloaded on - 11/07/2025 21:28:55 :::CIS
                         46
                                                   2025:HHC:22352



     cheque. It was submitted that when there was no denial
     on the part of the respondent about the deposit and
     dishonour of the cheque in question, the trial Court could
     not have held that the appellant had failed to prove the




                                                     .

     fact of dishonour of the cheque. It was further contended
     that when the findings were rendered on the question of
     discharge of legal debt and it was found by the trial Court





     that the appellant had indeed advanced hand loan for the
     amount stated in the cheque to the respondent, there was
     no reason why the trial Court could have held that the fact
     of dishonour of cheque was not proved by the appellant.





     12. While examining the said contentions raised on behalf
     of the appellant, it is necessary to keep in mind that the
     present case concerns criminal liability alleged against
     the respondent. Although proceedings under the

     aforesaid Act are quasi criminal in nature, the fact is that

     when the offence under section 138 of the said Act is said
     to have been proved, criminal liability is fixed upon the
     accused (respondent in the present case) and therefore,
     the evidence on record and the burden of proof have to be



     analyzed on the touchstone of proof beyond reasonable
     doubt. The burden of proof clearly lies upon the appellant
     in the present case to prove basic facts that would




     constitute an offence under section 138 of the aforesaid
     Act. Under the said provision, the offence is deemed to





     have been committed the moment the cheque in question
     is returned by the bank unpaid. Therefore, it is necessary
     that there is proof of return or dishonour of the cheque in





     question before it can be said that an offence under
     section 138 of the Act has been committed.
     13. When the complainant (appellant in the present case)
     asserted that the cheque was returned or dishonoured, it
     was for her to prove this basic fact, section 146 of the said
     Act provides that if the complainant places on record a
     slip or memo issued by the bank having official mark of
     the bank thereon, denoting that the cheque was
     dishonoured, it would be presumed that such cheque was
     dishonoured until such fact was disproved. Thus, if such a
     document were placed on record by the appellant in the




                                    ::: Downloaded on - 11/07/2025 21:28:55 :::CIS
                         47
                                                   2025:HHC:22352



     present case, it would constitute prima facie evidence of
     dishonour of the cheque, and the burden would have been
     entirely on the respondent to disprove such a fact. But,
     when the memo produced in the present case by the




                                                     .

     appellant did not bear the official mark of the bank, there
     was no document as contemplated under section 146 of
     the said Act to presume that the fact of dishonour of the





     cheque had been proved by the appellant. The burden
     continued to lie on the appellant to prove the basic fact of
     dishonour of the cheque, in the facts and circumstances
     of the present case.





     14. In such a situation, a mere statement made in the
     statutory notice and the complaint filed before the Court
     would not constitute proof of dishonour of cheque, unless
     further evidence to corroborate the same was placed on

     record on behalf of the appellant. The appellant is not

     justified in claiming that such statements would suffice
     as proof of dishonour of the cheque because the
     respondent failed to enter the witness box in support of
     her defence. As the complainant, it was for the appellant



     to prove the fact of dishonour of the cheque by cogent
     evidence. The appellant could have examined the bank
     official to prove that the cheque had indeed been




     dishonoured, but she failed to do so.
     15. The appellant could have placed on record a certificate





     contemplated under section 65-B of the Indian Evidence
     Act, 1872, in respect of the memo of the Bank, which was





     allegedly a computer-generated electronic record. But no
     such evidence was placed on record. The trial Court has
     also held that there was a lack of evidence to show even
     the deposit of the cheque because the deposit slip was not
     placed on record by the appellant. But, a perusal of the
     cheque in question (Exhibit-21) does show that the stamp
     of the bank in which the cheque was deposited is very
     much present on the cheque. To that extent, the trial
     Court was not right in holding that even the proof of
     deposit of the cheque was not on record. Yet, this fact
     alone does not take the case of the appellant any further
     because the stamp affixed on the cheque shows only the




                                    ::: Downloaded on - 11/07/2025 21:28:55 :::CIS
                         48
                                                   2025:HHC:22352



     name of the bank, and there is nothing to signify the date
     on which the cheque was deposited in the bank. Even as
     per the case of the appellant, the cheque in question was
     deposited twice, and it is clear that there is no cogent




                                                     .

     evidence placed on record by the appellant to show
     dishonour of the said cheque.
     16. When the basic fact of dishonour of cheque was not





     proved by the appellant and the burden was not
     discharged offence under section 138 of the said Act could
     not be said to have been committed by the respondent.
     Another important aspect of the present case is that when





     there is lack of evidence to show dishonour of cheque and
     consequently the date when the cheque was dishonoured,
     there is no reference point to ascertain as to whether the
     notice for demand of payment was issued by the appellant

     to the respondent within the period of 30 days of receipt

     of information from the bank regarding return of cheque
     as unpaid, as provided under proviso (b) to section 138 of
     the said Act. This is the reason why the trial Court has
     held that the appellant failed to prove that she made a



     demand for payment of the amount within the statutory
     period, as the statutory period could not be computed in
     the facts of the present case.




     17. Analysis of the provisions of the said Act, particularly
     sections 138, 142 and 146 thereof, shows that cognizance





     of the offence under section 142 of the said Act could not
     have been taken by the Court in the present case because





     the basic fact of dishonour of cheque could not be proved
     by the appellant. The appellant failed to prove dishonour
     of the cheque by any mode other than the one provided
     under section 146 of the said Act. The memo of return of
     cheque in the present case admittedly did not bear the
     official mark of the Bank, due to which presumption in
     favour of the appellant did not arise. Therefore, the
     complaint in the present case was correctly rejected by
     the trial Court, thereby acquitting the respondent.




                                    ::: Downloaded on - 11/07/2025 21:28:55 :::CIS
                                   49
                                                            2025:HHC:22352



    37.        It was laid down in Tejendrasingh v. Ravindrakumar,

    2019 SCC OnLine Bom 60: (2019) 3 Mah LJ 612: 2019 ACD 229:




                                                              .
    (2019) 2 RCR (Cri) 475: PLR (2019) 193 IJ 14: (2019) 1 Bom CR (Cri)





    900 that when the document does not bear the official mark/





    seal, the presumption under Section 146 of the NI Act cannot be

    drawn. It was observed:





               "ii. Admittedly, the UCO Bank representative is not
                   examined. The Trial Court refused to accept the bank
                   memo issued by that bank. It does not bear the seal of

                   the bank. I agree with the trial Court. The presumption
                   under section 146 of the N.I. Act will not come to his

                   rescue. There has to be a seal on the bank slip before
                   the presumption as to dishonour can be drawn. I could
                   have given the benefit of this lacuna even if a proper


                   person from SBI, that is the signatory of the letter,
                   could have been examined. It seems that while
                   conducting the prosecution, these minor procedural




                   aspects are overlooked."

    38.        The Hon'ble Supreme Court also held in Arjun





    Panditrao Khotkar v. Kailash Kushanrao Gorantyal, (2020) 7 SCC 1:





    (2020) 4 SCC (Civ) 1: (2020) 3 SCC (Cri) 1: (2020) 2 SCC (L&S) 587:

    2020 SCC OnLine SC 571 that the certificate under Section 65(b)

    (4) of the Indian Evidence Act is mandatory, in the absence of

    which the computer-generated document cannot be relied upon.

    It was observed at page 27: -




                                             ::: Downloaded on - 11/07/2025 21:28:55 :::CIS
                         50
                                                   2025:HHC:22352



     "23. Section 65-B(1) opens with a non obstante clause,
     and makes it clear that any information that is contained
     in an electronic record which is printed on a paper,
     stored, recorded or copied in optical or magnetic media




                                                     .

     produced by a computer shall be deemed to be a
     document, and shall be admissible in any proceedings
     without further proof of production of the original, as





     evidence of the contents of the original or of any facts
     stated therein of which direct evidence would be
     admissible. The deeming fiction is for the reason that
     "document" as defined by Section 3 of the Evidence Act





     does not include electronic records.
     24. Section 65-B(2) then refers to the conditions that
     must be satisfied in respect of a computer output, and
     states that the test for being included in conditions 65-

     B(2)(a) to 65-B(2)(d) is that the computer be regularly

     used to store or process information for purposes of
     activities regularly carried on in the period in question.
     The conditions mentioned in sub-sections (2)(a) to (2)(d)
     must be satisfied cumulatively.


     25. Under sub-section (4), a certificate is to be produced
     that identifies the electronic record containing the
     statement and describes the manner in which it is




     produced, or gives particulars of the device involved in
     the production of the electronic record to show that the





     electronic record was produced by a computer, by either a
     person occupying a responsible official position in
     relation to the operation of the relevant device; or a





     person who is in the management of "relevant activities"
     -- whichever is appropriate. What is also of importance is
     that it shall be sufficient for such matter to be stated to
     the "best of the knowledge and belief of the person
     stating it". Here, "doing any of the following things ..."
     must be read as doing all of the following things, it being
     well settled that the expression "any" can mean "all"
     given the context (see, for example, this Court's
     judgments        in Banwarilal     Agarwalla v. State     of
     Bihar [Banwarilal Agarwalla v. State of Bihar, (1962) 1 SCR
     33: AIR 1961 SC 849: (1961) 2 Cri LJ 12: "3. The first




                                    ::: Downloaded on - 11/07/2025 21:28:55 :::CIS
                                    51
                                                              2025:HHC:22352



               contention is based on an assumption that the word "any
               one" in Section 76 means only "one of the directors, and
               only one of the shareholders". This question as regards
               the interpretation of the word "any one" in Section 76




                                                                .

               was raised in Chief Inspector of Mines v. Lala Karam Chand
               Thapar, AIR 1961 SC 838 : (1961) 2 Cri LJ 1and it has been
               decided there that the word "any one" should be interpreted





               there as "every one". Thus, under Section 76, every one of the
               shareholders of a private company owning the mine, and
               every one of the directors of a public company owning the
               mine, is liable to prosecution. No question of violation of





               Article 14 therefore arises." (SCR p. 35: AIR p. 850, para 3)
               (emphasis supplied)] and Om Parkash v. Union of
               India [Om Parkash v. Union of India, (2010) 4 SCC 17 :
               (2010) 2 SCC (Civ) 1, "70. Perusal of the opinion of the Full

               Bench in B.R. Gupta-1 [Balak Ram Gupta v. Union of India,

               1987 SCC OnLine Del 227: AIR 1987 Del 239] would
               clearly indicate with regard to interpretation of the word
               "any" in Explanation 1 to the first proviso to Section 6 of the
               Act which expands the scope of stay order granted in one case


               of landowners to be automatically extended to all those
               landowners, whose lands are covered under the notifications
               issued under Section 4 of the Act, irrespective of the fact




               whether there was any separate order of stay or not as
               regards their lands. The logic assigned by the Full Bench,





               the relevant portions whereof have been reproduced
               hereinabove, appears to be reasonable, apt, legal and
               proper." (SCC p. 43, para 70)(emphasis supplied)] ). This





               being the case, the conditions mentioned in Section 65-
               B(4) must also be interpreted as being cumulative.

    39.        In the present case, the memo of dishonour

    specifically mentions that it is a computer-generated document

    and does not require signatures. It does not bear any certificate

    or the official seal of the bank; hence, it cannot be admitted in

    evidence to conclude that the cheque was dishonoured.




                                               ::: Downloaded on - 11/07/2025 21:28:55 :::CIS
                                 52
                                                           2025:HHC:22352



    40.       It was submitted on behalf of the complainant that

    the accused did not object to the exhibition of the memo of




                                                             .
    dishonour, and it is impermissible to raise an objection before





    this Court. This submission has some force. A perusal of the





    record shows that the affidavit (Ex.CW1/A), cheque (Ex.CW1/B),

    memo (Ex.CW1/C), notice (Ex.CW1/D) and receipt (Mark-A) were





    produced in the presence of the accused, and no objection was

    raised to their exhibition. It was laid down by the Hon'ble

    Supreme Court in R.V.E. Venkatachala Gounder v. Arulmigu

    Viswesaraswami & V.P. Temple, (2003) 8 SCC 752 that an

    objection to the admissibility of the evidence should be taken



    when it is tendered and not subsequently. When secondary




    evidence is being led and no objection is raised, the same is





    deemed to be waived and cannot be taken during the appeal. It

    was observed:-





              20. The learned counsel for the defendant-respondent
              has relied on Roman Catholic Mission v. State of
              Madras [AIR 1966 SC 1457] in support of his submission
              that a document not admissible in evidence, though
              brought on record, has to be excluded from consideration.
              We do not have any dispute with the proposition of law so
              laid down in the abovesaid case. However, the present one
              is a case which calls for the correct position of law being
              made precise. Ordinarily, an objection to the admissibility
              of evidence should be taken when it is tendered and not




                                            ::: Downloaded on - 11/07/2025 21:28:55 :::CIS
                         53
                                                    2025:HHC:22352



     subsequently. The objections as to the admissibility of
     documents in evidence may be classified into two classes:
     (i) an objection that the document which is sought to be




                                                      .
     proved is itself inadmissible in evidence; and (ii) where the





     objection does not dispute the admissibility of the
     document in evidence but is directed towards the mode of
     proof alleging the same to be irregular or insufficient. In





     the first case, merely because a document has been
     marked as "an exhibit", an objection as to its
     admissibility is not excluded and is available to be raised
     even at a later stage or even in appeal or revision. In the





     latter case, the objection should be taken when the
     evidence is tendered and once the document has been
     admitted in evidence and marked as an exhibit, the

     objection that it should not have been admitted in
     evidence or that the mode adopted for proving the

     document is irregular cannot be allowed to be raised at
     any stage subsequent to the marking of the document as
     an exhibit. The latter proposition is a rule of fair play. The


     crucial test is whether an objection, if taken at the
     appropriate point of time, would have enabled the party
     tendering the evidence to cure the defect and resort to




     such mode of proof as would be regular. The omission to
     object becomes fatal because, by his failure, the party





     entitled to object allows the party tendering the evidence
     to act on an assumption that the opposite party is not
     serious about the mode of proof. On the other hand, a





     prompt objection does not prejudice the party tendering
     the evidence, for two reasons: firstly, it enables the court
     to apply its mind and pronounce its decision on the
     question of admissibility then and there; and secondly, in
     the event of finding of the court on the mode of proof
     sought to be adopted going against the party tendering
     the evidence, the opportunity of seeking indulgence of
     the court for permitting a regular mode or method of
     proof and thereby removing the objection raised by the
     opposite party, is available to the party leading the




                                     ::: Downloaded on - 11/07/2025 21:28:55 :::CIS
                         54
                                                   2025:HHC:22352



     evidence. Such practice and procedure is fair to both
     parties. Out of the two types of objections referred to
     hereinabove, in the latter case, failure to raise a prompt




                                                     .
     and timely objection amounts to a waiver of the necessity





     for insisting on formal proof of a document, the
     document itself which is sought to be proved being
     admissible in evidence. In the first case, acquiescence





     would be no bar to raising the objection in a superior
     court.
     21. The Privy Council in Padman v. Hanwanta [AIR 1915 PC
     111: 19 CWN 929] did not permit the appellant to take





     objection to the admissibility of a registered copy of a Will
     in appeal for the first time. It was held that this objection
     should have been taken in the trial court. It was observed:

     (AIR p. 112)

           "The defendants have now appealed to His
           Majesty-in-Council, and the case has been argued
           on their behalf in great detail. It was urged in the
           course of the argument that a registered copy of the



           Will of 1898 was admitted in evidence without
           sufficient foundation being laid for its admission.
           No objection, however, appears to have been taken




           in the first court against the copy obtained from the
           Registrar's office being put in evidence. Had such





           an objection been made at the time, the District
           Judge, who tried the case in the first instance,





           would probably have seen that the deficiency was
           supplied. Their Lordships think that there is no
           substance in the present contention."
     22. Similar is the view expressed by this Court in P.C.
     Purushothama Reddiar v. S. Perumal [(1972) 1 SCC 9 : (1972)
     2 SCR 646]. In this case, the police reports were admitted
     as evidence without any objection and the objection was
     sought to be taken in appeal regarding the admissibility
     of the reports. Rejecting the contention, it was observed:
     (SCC p. 15, para 19)




                                    ::: Downloaded on - 11/07/2025 21:28:55 :::CIS
                                   55
                                                             2025:HHC:22352



                     "19. Before leaving this case, it is necessary to refer
                     to one of the contentions taken by Mr Ramamurthi,
                     learned counsel for the respondent. He contended




                                                               .
                     that the police reports referred to earlier are





                     inadmissible in evidence as the Head Constables
                     who covered those meetings have not been
                     examined in the case. Those reports were marked





                     without any objection. Hence, it is not open to the
                     respondent now to object to their admissibility --
                     see Bhagat Ram v. Khetu Ram [AIR 1929 PC 110] ."
    41.        This judgment was followed in Dayamathi Bai v. K.M.

                     r           to
    Shaffi, (2004) 7 SCC 107, wherein it was observed:-


               "13. We do not find merit in this civil appeal. In the

               present case, the objection was not that the certified copy
               of Ext. P-1 is in itself inadmissible, but the mode of proof
               was irregular and insufficient. The objection as to the
               mode of proof falls within procedural law. Therefore,



               such objections could be waived. They have to be taken
               before the document is marked as an exhibit and
               admitted to the record (see Order 13 Rule 3 of the Code of




               Civil Procedure). This aspect has been brought out
               succinctly in the judgment of this Court in R.V.E.





               Venkatachala Gounder v. Arulmigu Viswesaraswami & V.P.
               Temple [(2003) 8 SCC 752] to which one of us, Bhan, J.,





               was a party vide para 20 : (SCC p. 764)
                     "20. The learned counsel for the defendant-
                     respondent      has  relied     on Roman     Catholic
                     Mission v. State of Madras [AIR 1966 SC 1457] in
                     support of his submission that a document not
                     admissible in evidence, though brought on record,
                     has to be excluded from consideration. We do not
                     have any dispute with the proposition of law so laid
                     down in the above-said case. However, the present
                     one is a case which calls for the correct position of
                     law being made precise. Ordinarily, an objection to




                                              ::: Downloaded on - 11/07/2025 21:28:55 :::CIS
                      56
                                                2025:HHC:22352



        the admissibility of evidence should be taken when
        it is tendered and not subsequently. The objections
        as to the admissibility of documents in evidence




                                                  .
        may be classified into two classes : (i) an objection





        that the document which is sought to be proved
        is itself inadmissible in evidence; and (ii) where the
        objection does not dispute the admissibility of the





        document in evidence but is directed towards
        the mode of proof alleging the same to be irregular
        or insufficient. In the first case, merely because a
        document has been marked as 'an exhibit', an





        objection as to its admissibility is not excluded and
        is available to be raised even at a later stage or even
        in appeal or revision. In the latter case, the

        objection should be taken when the evidence is
        tendered and once the document has been admitted

        in evidence and marked as an exhibit, the objection
        that it should not have been admitted in evidence or
        that the mode adopted for proving the document is


        irregular cannot be allowed to be raised at any stage
        subsequent to the marking of the document as an
        exhibit. The latter proposition is a rule of fair play.




        The crucial test is whether an objection, if taken at
        the appropriate point of time, would have enabled





        the party tendering the evidence to cure the defect
        and resort to such mode of proof as would be
        regular. The omission to object becomes fatal





        because, by his failure, the party entitled to object
        allows the party tendering the evidence to act on an
        assumption that the opposite party is not serious
        about the mode of proof. On the other hand, a
        prompt objection does not prejudice the party
        tendering the evidence, for two reasons: firstly, it
        enables the court to apply its mind and pronounce
        its decision on the question of admissibility then
        and there; and secondly, in the event of finding of
        the court on the mode of proof sought to be adopted




                                 ::: Downloaded on - 11/07/2025 21:28:55 :::CIS
                         57
                                                   2025:HHC:22352



           going against the party tendering the evidence, the
           opportunity of seeking indulgence of the court for
           permitting a regular mode or method of proof and




                                                     .
           thereby removing the objection raised by the





           opposite party, is available to the party leading the
           evidence. Such practice and procedure are fair to
           both parties. Out of the two types of objections





           referred to hereinabove, in the latter case, failure to
           raise a prompt and timely objection amounts to a
           waiver of the necessity for insisting on formal proof
           of a document, the document itself which is sought





           to be proved being admissible in evidence. In the
           first case, acquiescence would be no bar to raising
           the objection in a superior court."
           r                                (emphasis in original)

     14. To the same effect is the judgment of the Privy Council
     in the case of Gopal Das v. Thakurji [AIR 1943 PC 83: 47
     CWN 607] in which it has been held that when the
     objection to the mode of proof is not taken, the party



     cannot lie by until the case comes before a court of appeal
     and then complain for the first time of the mode of proof.
     When the objection to be taken is not that the document




     is in itself inadmissible but that the mode of proof was
     irregular, it is essential that the objection should be taken





     at the trial before the document is marked as an exhibit
     and admitted to the record. Similarly, in Sarkar on





     Evidence, 15th Edn., p. 1084, it has been stated that where
     copies of the documents are admitted without objection
     in the trial court, no objection to their admissibility can
     be taken afterwards in the court of appeal. When a party
     gives in evidence a certified copy, without proving the
     circumstances entitling him to give secondary evidence,
     the objection must be taken at the time of admission, and
     such objection will not be allowed at a later stage.
     15. In the present case, when the plaintiff submitted a
     certified copy of the sale deed (Ext. P-1) in evidence and
     when the sale deed was taken on record and marked as an




                                    ::: Downloaded on - 11/07/2025 21:28:55 :::CIS
                                   58
                                                             2025:HHC:22352



               exhibit, the appellant did not raise any objection. Even
               execution of Ext. P-2 was not challenged. In the
               circumstances, it was not open to the appellant to object
               to the mode of proof before the lower appellate court. If




                                                               .

               the objection had been taken at the trial stage, the
               plaintiff could have met it by calling for the original sale
               deed, which was on record in collateral proceedings. But





               as there was no objection from the appellant, the sale
               deed dated 14-11-1944 was marked as Ext. P-1 and it was
               admitted to the record without objection."

    42.        A similar view was taken in Lachhmi Narain Singh v.


                     r           to
    Sarjug Singh, (2022) 13 SCC 746, wherein it was observed:-


               "21. In such a scenario, where no protest was registered
               by the probate applicant against the production of a

               certified copy of the cancellation deed, he cannot later be
               allowed to take up the plea of non-production of the
               original cancellation deed in the course of the appellate


               proceeding. As already noted, the main contention of
               probate applicants was that the mode of proof of the
               cancellation deed was inadequate. However, such was not




               the stand of the probate applicants before the trial court.
               The objection as to the admissibility of a registered





               document must be raised at the earliest stage before the
               trial court, and the objection could not have been taken in





               appeal, for the first time. On this, we may draw support
               from     observations     made     by    Ameer     Ali,   J.

in Padman v. Hanwanta [Padman v. Hanwanta, 1915 SCC OnLine PC 21] wherein the following was set out by the Privy Council: (SCC OnLine PC) "The defendants have now appealed to His Majesty-in-Council, and the case has been argued on their behalf in great detail. It was urged in the course of the argument that a registered copy of the will of 1898 was admitted in evidence without sufficient foundation being laid for its admission.

2025:HHC:22352

No objection, however, appears to have been taken in the first court against the copy obtained from the Registrar's office being put in evidence. Had such

.

an objection been made at the time, the District

Judge, who tried the case in the first instance, would probably have seen that the deficiency was supplied. Their Lordships think that there is no

substance in the present contention."

22. A similar view was taken by George Rankin, J. in the decision of Privy Council in Gopal Das v. Sri Thakurji [Gopal Das v. Sri Thakurji, 1943 SCC OnLine PC 2]

where it was held that objection as to the mode of proof must be taken when the document is tendered and before it is marked as an exhibit. It cannot be taken in appeal.

The objection as to the mode of proof should be taken

before a document is admitted and marked as an exhibit. In the present case, the probate applicant never raised any objection in regard to the mode of proof of the cancellation deed before the trial court, as is evident from

a perusal of the records, and this must be held against him.

23. In support of our above conclusion, we may usefully

refer to the ratio in R.V.E. Venkatachala Gounder v. Arulmigu Viswesaraswami & V.P. Temple [R.V.E.

Venkatachala Gounder v. Arulmigu Viswesaraswami & V.P. Temple, (2003) 8 SCC 752] where Ashok Bhan, J. while

dealing with the aspect of disallowing objection as to mode of proof at appellate stage as a rule of fair play to avoid prejudice to the other side, said as follows : (SCC p. 764, para 20) "20. ... In the latter case, the objection should be taken when the evidence is tendered and once the document has been admitted in evidence and marked as an exhibit, the objection that it should not have been admitted in evidence or that the mode adopted for proving the document is irregular cannot be allowed to be raised at any stage

2025:HHC:22352

subsequent to the marking of the document as an exhibit. The latter proposition is a rule of fair play. The crucial test is whether an objection, if taken at

.

the appropriate point of time, would have enabled

the party tendering the evidence to cure the defect and resort to such mode of proof as would be regular. The omission to object becomes fatal

because, by his failure, the party entitled to object allows the party tendering the evidence to act on an assumption that the opposite party is not serious about the mode of proof. On the other hand, a

prompt objection does not prejudice the party tendering the evidence, for two reasons: firstly, it enables the court to apply its mind and pronounce

its decision on the question of admissibility then and there; and secondly, in the event of finding of

the court on the mode of proof sought to be adopted going against the party tendering the evidence, the opportunity of seeking indulgence of the court for

permitting a regular mode or method of proof and thereby removing the objection raised by the opposite party, is available to the party leading the

evidence. Such practice and procedure are fair to both parties. Out of the two types of objections,

referred to hereinabove, in the latter case, failure to raise a prompt and timely objection amounts to a waiver of the necessity for insisting on formal proof

of a document, the document itself which is sought to be proved being admissible in evidence."

24. This Court, in the opinion written by S.H. Kapadia, J. in Dayamathi Bai v. K.M. Shaffi [Dayamathi Bai v. K.M. Shaffi, (2004) 7 SCC 107] has similarly held that the objection as to the mode of proof falls within procedural law. Therefore, such objections could be waived. Moreover, the objection is to be taken before the document is marked as an exhibit and admitted in Court.

2025:HHC:22352

25. In view of the foregoing discussion, it is clear that a plea regarding the mode of proof cannot be permitted to be taken at the appellate stage for the first time, if not

.

raised before the trial court at the appropriate stage. This

is to avoid prejudice to the party that produced the certified copy of an original document without protest by the other side. If such an objection was raised before the

trial court, then the party concerned could have cured the mode of proof by summoning the original copy of the document. But such an opportunity may not be available or possible at a later stage. Therefore, allowing such an

objection to be raised during the appellate stage would put the party (who placed a certified copy on record instead of an original copy) in jeopardy and would

seriously prejudice the interests of that party. It will also be inconsistent with the rule of fair play as propounded

by Ashok Bhan, J. in R.V.E. Venkatachala [R.V.E. Venkatachala Gounder v. Arulmigu Viswesaraswami & V.P. Temple, (2003) 8 SCC 752].

43. It was held in Ronald Rao vs Dhanraj 2020 ACD 508=

AIROnline 2020 Bom 639 that when no objection was raised to

the memo of dishonour at the time of its exhibition, such an

objection cannot be taken in appeal. It was observed:

"6. It is true that Section 146 of the N.I. Act is included in N.I. Act for the purpose of facilitating early disposal of the case. It is also for the purpose of dispensing with the attendance of the bank witnesses. The presumption under Section 146 of the N.I. Act can be drawn if certain formalities are completed. One is that the bank slip should contain the official mark denoting that the cheque has been dishonoured. This presumption is a rebuttable presumption. The accused is at liberty to prove to the contrary. The trial Court, more specifically in paragraphs 19, 20 and 21, has dealt with this issue. The trial Court has

2025:HHC:22352

laid emphasis on the absence of a drawing presumption under Section 146 of the N.I. Act. The trial Court has also emphasised on failure of the complainant to examine the bank witnesses.

.

7. It is true that Section 146 of the N.I. The Act contains a special provision. But what I find is that the complainant wants to rely more on the conduct of the accused than on

this presumption. I have perused the additional affidavit as well as the cross-examination. On 07-10-2016, an additional affidavit was recorded. The cheques, as well as relevant cheque return memos, were exhibited. It is very

well true that at that time the accused had not objected. I have also perused the cross-examination. Learned Advocate Shri Anthony for the appellant brought to my notice certain answers given by the complainant. The

complainant deposes that "he has intimated the accused

about bouncing of cheque on the telephone". But I did not find anywhere in the evidence that the accused pointed out the lacunae in those memos. That is to say, it does not bear the seal or signature of the banker. I do not find any

suggestion given that the complainant has not proved the reason for the dishonour of cheques. Here, I find there is some lapse on the part of the accused.

8. It is true that the trial under Section 138 of the N.I.Act is quasi-criminal only. So I do not find any objection in

considering the ratio laid down by the Hon'ble Apex Court in the two above-referred judgments. In both these judgments, the Hon'ble Apex Court has categorised the

types of objections. One is about the inadmissibility of documents, and the second is about how to prove the documents. The Hon'ble Apex Court has also opined on what will be the consequences if the objection is not taken at the proper time and under which contingency it can be taken later on. If there is an objection about the inadmissibility of documents, the party is at liberty to take such objection at that particular stage. The Hon'ble Apex Court has observed that this cannot be the situation wherein the objection pertained to the mode of proof.

2025:HHC:22352

Hon'ble Apex Court insisted that the objection about the mode of proof has to be taken at that juncture only. It is true that there are two consequences for not taking objection at that juncture. One is to prohibit the person

.

from taking objection at the subsequent stage. The other is the party relieved upon the documents is relieved from taking further steps to prove that document. I think the

ratio laid down in these judgments applies to the facts of this case.

9. It is very well true that while not taking the objection at least on two occasions as referred above, the accused has

relieved the complainant from proving those memos in other way."

44. It was held in Chandrabhan Sudam Sanap v. State of

Maharashtra, 2025 SCC OnLine SC 174 that when no objection

regarding the exhibition of computer-generated document was

taken before the Trial Court, such an objection cannot be taken

at the appellate stage. It was observed:

40. In Sonu @ Amar v. State of Haryana, (2017) 8 SCC 570, (delivered on 18.07.2017), the following paragraphs, being

crucial, are extracted hereinbelow: --

"30. In R.V.E. Venkatachala Gounder [R.V.E. Venkat-

achala Gounder v. Arulmigu Viswesaraswami & V.P. Temple, (2003) 8 SCC 752], this Court held as follows : (SCC p. 764, para 20)

"20. ... Ordinarily, an objection to the admissibility of evidence should be taken when it is tendered and not subsequently. The objections as to admissibility of documents in evidence may be classified into two classes : (i) an objection that the document which is sought to be proved is [Ed. The matter between two asterisks has been emphasised in the original.] it- self inadmissible [Ed. The matter between two as-

2025:HHC:22352

terisks has been emphasised in the original.] in evi- dence; and (ii) where the objection does not dispute the admissibility of the document in evidence but is directed towards the [Ed. The matter between two

.

asterisks has been emphasised in the original.] mode of proof [Ed. The matter between two aster- isks has been emphasised in the original.] alleging

the same to be irregular or insufficient. In the first case, merely because a document has been marked as "an exhibit", an objection as to its admissibility is not excluded and is available to be raised even at

a later stage or even in appeal or revision. In the latter case, the objection should be taken when the evidence is tendered and once the document has been admitted in evidence and marked as an ex-

hibit, the objection that it should not have been ad-

mitted in evidence or that the mode adopted for proving the document is irregular cannot be al- lowed to be raised at any stage subsequent to the marking of the document as an exhibit. The latter

proposition is a rule of fair play. The crucial test is whether an objection, if taken at the appropriate point of time, would have enabled the party tender-

ing the evidence to cure the defect and resort to such mode of proof as would be regular. The omis-

sion to object becomes fatal because, by his failure, the party entitled to object allows the party tender- ing the evidence to act on an assumption that the

opposite party is not serious about the mode of proof. On the other hand, a prompt objection does not prejudice the party tendering the evidence, for two reasons: firstly, it enables the court to apply its mind and pronounce its decision on the question of admissibility then and there; and secondly, in the event of finding of the court on the mode of proof sought to be adopted going against the party ten- dering the evidence, the opportunity of seeking in- dulgence of the court for permitting a regular mode or method of proof and thereby removing the ob-

2025:HHC:22352

jection raised by the opposite party, is available to the party leading the evidence. Such practice and procedure are fair to both parties. Out of the two types of objections referred to hereinabove, in the

.

latter case, failure to raise a prompt and timely ob- jection amounts to waiver of the necessity for in- sisting on formal proof of a document, the docu-

ment itself which is sought to be proved being ad- missible in evidence. In the first case, acquiescence would be no bar to raising the objection in the su- perior court.

31. It would be relevant to refer to another case decided by this Court in P.C. Purushothama Reddiar v. S. Peru- mal [P.C. Purushothama Reddiar v. S. Perumal, (1972) 1 SCC 9]. The earlier cases referred to are civil cases,

while this case pertains to police reports being admit-

ted as evidence without objection during the trial. This Court did not permit such an objection to be taken at the appellate stage by holding that : (SCC p. 15, para

19)

"19. Before leaving this case, it is necessary to refer to one of the contentions taken by Mr. Ramamurthi,

learned counsel for the respondent. He contended that the police reports referred to earlier are inad-

missible in evidence as the Head Constables who covered those meetings have not been examined in the case. Those reports were marked without any

objection. Hence, it is not open to the respondent now to object to their admissibility."

32. It is nobody's case that CDRs, which are a form of electronic record, are not inherently admissible in evi- dence. The objection is that they were marked before the trial court without a certificate as required by Sec- tion 65-B(4). It is clear from the judgments referred to supra that an objection relating to the mode or method of proof has to be raised at the time of marking of the document as an exhibit and not later. The crucial test,

2025:HHC:22352

as affirmed by this Court, is whether the defect could have been cured at the stage of marking the document. Applying this test to the present case, if an objection was taken to the CDRs being marked without a certifi-

.

cate, the Court could have given the prosecution an opportunity to rectify the deficiency. It is also clear from the above judgments that objections regarding

the admissibility of documents which are per se inad- missible can be taken even at the appellate stage. Ad- missibility of a document which is inherently inad- missible is an issue which can be taken up at the ap-

pellate stage because it is a fundamental issue. The mode or method of proof is procedural, and objec- tions, if not taken at the trial, cannot be permitted at the appellate stage. If the objections to the mode of

proof are permitted to be taken at the appellate stage

by a party, the other side does not have an opportunity of rectifying the deficiencies. The learned Senior Counsel for the State referred to statements under Section 161 CrPC, 1973 as an example of documents

falling under the said category of inherently inadmis- sible evidence. CDRs do not fall into the said category of documents. We are satisfied that an objection that

CDRs are unreliable due to violation of the procedure prescribed in Section 65-B(4) cannot be permitted to

be raised at this stage, as the objection relates to the mode or method of proof."

As rightly pointed out by Mr. Raja Thakare, learned Addi- tional Solicitor General, it was held in Sonu (supra) that objection about Section 65-B(4) of the Indian Evidence Act, not being complied, cannot be taken at the appellate stage since that will deny an opportunity for the prosecu- tion or the opposite party to rectify the defect. It was also held that the documents were not inherently inadmissible in evidence.

45. In the present case, the objection relates to the mode

of proof and not to the admissibility. Once an objection was not

2025:HHC:22352

raised regarding the admissibility of the document, it is

impermissible to raise such an objection during the present

.

proceedings. Hence, the submission on behalf of the

complainant has to be accepted as correct, that by not raising

the objection before the learned Trial Court, the accused has

waived the objection.

46. Reliance was also placed upon the judgment of V. Velu

(supra); however, para 21 of the judgment shows that the

complainant had filed an application for proving the memo of

dishonour. In the present case, no such application was filed,

and this judgment will not assist the complainant. In Guneet

Bhasin v. State (NCT of Delhi), 2022 SCC OnLine Del 3967, it was

held that the cheque return memo is not a document covered

under Section 4 of the Bankers' Book Evidence Act and any

infirmity in the cheque return memo will not render the trial

illegal. It was observed:-

9. The cheque return memo is a memo informing the payee's banker and the payee about the dishonour of a cheque. When the cheque is dishonoured, the drawee bank immediately issues a cheque return memo to the payee's banker, mentioning the reason for non-payment.

The purpose of the cheque return memo is to give the information of the holder of the cheque that his cheque on presentation could not be encashed due to the variety

2025:HHC:22352

of reasons as mentioned in the cheque return memo. As per section 146 of the NI Act, the cheque return memo on presentation presumed the fact of dishonour of the cheque unless and until such fact is disapproved. Neither

.

section 138 nor section 146 of the NI Act has prescribed any particular form of cheque return memo. Section 138 of the NI Act does not mandate any particular form of

cheque return memo, which is nothing but a mere information given by the Banker of the due holder of a cheque that the cheque has been returned as unpaid. If the cheque return memo does not bear any official stamp

of the bank, it does not render the cheque return memo invalid or illegal. The cheque return memo is not a document which is not required to be covered under section 4 of the Bankers' Book (Evidence) Act, 1891. If

there is any infirmity in the cheque return memo, it does

not render the entire trial under section 138 of the NI Act as nullity.

47. This judgment dealt with the quashing of the

complaint, and it left open for the complainant to prove the

document as per the law, as is apparent from the following

observations:

"10. The perusal of the alleged cheque return memo,

which is under challenge, reflects that the cheque bearing no. 000192 dated 15.04.2019, amounting to Rs. 47,53,519/- could not be encashed due to the "account blocked". If it is presumed that there is any irregularity or illegality in the format of the said cheque return memo, then it can be addressed during the course of the trial. The petitioner has not disputed the issuance of the cheque under his signature and the dishonour of the cheque by the concerned Banker." (Emphasis supplied)

2025:HHC:22352

48. In the present case, the Trial is over, and the cited

judgment will not apply to the present case. Further, this Court

.

is bound by the judgment of Rajinder Singh Verma (supra), and

cannot follow the judgment of the Delhi High Court.

49. It was submitted that the memo of dishonour was

issued by Punjab National Bank and not by HDFC Bank, the

banker of the accused. However, this will not make any

difference. It was laid down in Surendrapal Singh Chawla vs. State

of Gujarat and Ors. (14.07.2009 - GUJHC): MANU/GJ/0518/200940

that in core banking and online bank systems, any bank can

verify the record. Hence, the issuance of the cheque return

memo need not be by the banker of the accused. It was

observed:-

9. It appears from the above deposition that there exists a system of 'core-banking and on-line banking system' by

which it is very easy to verify on the day of presentation of cheque issued from any corner of the country as to whether there was any sufficient fund in the account of the drawer of a cheque or not. The said version is proved through the deposition of the Bank Officer, wherein he has specifically stated that as per the online banking system, the cheque in original is not required to be sent to the concerned Branch from where it was issued because of the core-banking and development of the computer network system. Without sending the cheque to the concerned Bank, the Branch in which the cheque is presented can also verify as to whether sufficient funds

2025:HHC:22352

are available in the account of the drawer of the cheque or not. In the present case, the cheque was issued by the ICICI Bank, Kanpur Branch, and presented in the ICICI Bank, Gandhinagar Branch, and because of the core

.

banking system, Gandhinagar Branch, on verifying the record, wrote the endorsement of 'insufficient funds'. In view of the above, non-examination of the Officer who

dealt with the cheque or non-production of the counterfoil of pay-in-slip showing deposit of cheque does not mean that the cheque was not presented to the Bank, nor does it create any doubt in the mind of the

Court about the version given by the complainant. The applicant, therefore, would not be entitled to any benefit out of the afore-referred judgments relied on by the learned Advocate for the applicant.

50. I respectfully agree with the judgment and hold that

the mere issuance of the memo of dishonour by the bank of the

complainant will not invalidate the same.

51. The complainant stated that he issued the notice

(Ex.CW1/D) to the accused. The receipt (Mark-A) was placed on

record. This receipt is a carbon copy and does not contain the

address of the accused. It only mentions the name and Varanasi

without giving the complete address. This document was also

not exhibited by examining a competent official from the courier

services. Therefore, this document was not legally proven and

could not have been relied upon.

2025:HHC:22352

52. The judgment in Gimpex Private Limited (supra) deals

with the ingredients of the offence punishable under Section 138

.

of the NI Act. The judgments in N Paraeswaran Unni (supra), CC

Alavi Haji (supra), and M/s Ajeet Seed (supra) deal with the

presumption of service of notice. Judgments in Rohitbai Jivanlal

Patel (supra), Rajesh Jain, Budh Dev (supra), T Vasant Kumar,

Dattatraya (supra), Chunni Lal (supra), Muddasani Venkata

(supra) dealt with the presumption under Sections 118 (a) and

139 of the NI Act and the manner of its rebuttal. These are not

relevant for the adjudication of the controversy pending before

this Court.

53. In the present case, no evidence was produced before

the Court to show the true reason for the dishonour; therefore,

the complaint was not maintainable under Section 138 of the NI

Act, and was rightly dismissed by the learned Appellate Court.

This was a reasonable view which could have been taken based

on the material placed before the learned Appellate Court, and

no interference is required with the judgment passed by the

learned Appellate Court.

2025:HHC:22352

54. In view of the above, the present appeal fails, and the

same is dismissed.

.

55. Records of the learned Courts below be sent back

forthwith, along with a copy of this judgment.

(Rakesh Kainthla) Judge

11th July, 2025 (Chander)

 
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