Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Britto vs Baskar
2023 Latest Caselaw 2149 Mad

Citation : 2023 Latest Caselaw 2149 Mad
Judgement Date : 9 March, 2023

Madras High Court
Britto vs Baskar on 9 March, 2023
                                                                               Crl.R.C(MD)No.407 of 2017


                          BEFORE THE MADURAI BENGH OF MADRAS HIGH COURT

                                                   DATED : 09.03.2023

                                                         CORAM

                             THE HONOURABLE MR. JUSTICE G.K.ILANTHIRAIYAN

                                               Crl.R.C(MD)No.407 of 2017

                     Britto                                          ... Petitioner/
                                                                            Appellant/Accused

                                                              Vs.

                     Baskar                                          ... Respondent/
                                                                     Respondent/Complainant


                     PRAYER: Criminal Revision Case filed under Section 397 read with
                     Section 401 of the Code of Criminal Procedure, to call for the
                     records of the learned Additional District and Sessions Judge, Theni
                     at Periyakulam in Crl.A.No.21 of 2015,                  by Judgment dated
                     18.10.2016,           confirming   the     conviction   and     sentence        of
                     imprisonment for six months rigorous imprisonment and to pay a
                     compensation of a sum of Rs.2,00,000/- in default to undergo one
                     week simple imprisonment for the offence under Section 138 of the
                     Negotiable Instruments Act, imposed by the learned Judicial
                     Magistrate, Periyakulam in S.T.C.No.1050 of 2009 by Judgment,
                     dated 28.09.2011 and set aside the Judgments of the Court below
                     and acquit the petitioner.


                                  For Petitioner        : Mr.R.Shankar Ganesh

                                  For Respondent        : Mr.Mohammed Athiff
                                                              for M/s.Ajmal Associates



https://www.mhc.tn.gov.in/judis
                     1/10
                                                                           Crl.R.C(MD)No.407 of 2017




                                                       ORDER

This revision has been filed as against the order passed

in Crl.A.No.21 of 2015, by Judgment dated 18.10.2016, on the

file of the learned Additional District and Sessions Judge, Theni

at Periyakulam, confirming the order passed in S.T.C.No.1050

of 2009 by Judgment, dated 28.09.2011, on the file of the

learned Judicial Magistrate, Periyakulam, thereby convicted the

petitioner for the offence punishable under Section 138 of the

Negotiable Instruments Act.

2.The petitioner is an accused in the complaint

lodged by the respondent for the offence punishable under

Section 138 of the Negotiable Instruments Act.

3.The case of the respondent is that the petitioner

borrowed a sum of Rs.2,00,000/- on 10.01.2009 for his

business purpose and in order to repay the same, he issued

cheque. The cheque was presented for collection and it was

returned 'dishonoured' for the reason that the 'funds https://www.mhc.tn.gov.in/judis

Crl.R.C(MD)No.407 of 2017

insufficient'. Immediately, the respondent caused legal notice

and lodged the complaint.

4.On the side of the respondent, he himself was

examined as P.W.1 and marked Exs.P.1 to P.7 and on the side

of the petitioner, D.W.1 and D.W.2 were examined and marked

Exs.D.1 to D.8.

5.On perusal of the oral and documentary evidence,

the trial Court found him guilty under Section 138 of the

Negotiable Instruments Act and sentenced him to undergo six

months Simple Imprisonment and also awarded compensation

for a sum of Rs.2,00,000/-. Aggrieved by the same, the

petitioner preferred an appeal in Crl.A.No.21 of 2015 on the

file of the Additional District and Sessions Court, Theni at

Periyakulam and the Appellate Court also confirmed the

conviction and sentence imposed by the trial Court. Aggrieved

by the same, the present Revision.

https://www.mhc.tn.gov.in/judis

Crl.R.C(MD)No.407 of 2017

6.The learned counsel appearing for the petitioner

would submit that the petitioner never borrowed any amount

from the respondent and as such, absolutely there are no

legally enforceable debts towards the respondent herein. He

never issued any cheque to the respondent, since it was issued

in favour of Mujipur Rahman for repaying the loan amount.

After execution of the sale deed in favour of Mujipur Rahman,

the petitioner failed to get back the cheque which was issued

as a security purpose, who in turn, handed over the cheque to

the respondent. Hence, the present complaint. He further

submitted that he never received any notice since the

petitioner had three houses and as such, no statutory notice

was served to him. In order to disprove the case of the

respondent, he had examined D.W.1 and D.W.2 and

categorically rebutted the evidence of the respondent even

then, both the Courts below wrongly convicted the petitioner

for the offence punishable under Section 138 of the Negotiable

Instruments Act.

https://www.mhc.tn.gov.in/judis

Crl.R.C(MD)No.407 of 2017

7.Per contra, the learned counsel appearing for the

respondent submitted that the petitioner categorically

admitted the signature found in Ex.P.1 and he never disputed

the signature. Therefore, the presumption presumed by the

Courts below and rightly convicted the petitioner for the

offence punishable under Section 138 of the Negotiable

Instruments Act and it does not warrant any interference by

this Court.

8.Heard the learned counsel appearing on either

side and perused the materials available on record.

9.The petitioner raised three grounds in order to set

aside the conviction imposed on him for the offence punishable

under Section 138 of the Negotiable Instruments Act, as

follows:-

https://www.mhc.tn.gov.in/judis

Crl.R.C(MD)No.407 of 2017

(i) The petitioner was not served with a

statutory notice which was marked as Ex.P.4.

(ii) There was no legally enforceable debt

since the petitioner did not borrow any

amount from the respondent and as such, the

alleged cheque was not issued for any legally

enforceable debt.

(iii) The respondent had previous enmity

in order to purchase the property belonging to

the petitioner and as such, the said cheque

was misused by the respondent and initiated

proceedings under Section 138 of the

Negotiable Instruments Act.

10.Though the petitioner raised these grounds, in

order to substantiate the same, the petitioner failed to

examine the postman. According to him, the petitioner had

three residences and as such, if at all any notice came to his

house and if he refused to claim the same, the postman would

https://www.mhc.tn.gov.in/judis

Crl.R.C(MD)No.407 of 2017

have endorsed 'refused to receive'. Whereas, Ex.P.5 states that

it was 'unclaimed'. Therefore, some other person might be

received and it was endorsed as 'unclaimed'. When it being so,

the petitioner ought to have examined the postman to

substantiate the said contention. But the petitioner failed to

examine any postman in order to substantiate the same.

11.In so far as the legal enforceable debt is concerned, though the

petitioner denied any borrowal from the respondent, he admitted his signature and

issuance of cheque. According to the petitioner, when he borrowed money from one

Mujipur Rahman, he handed over Ex.P.1 as security. Thereafter, the petitioner

executed a sale deed in his favour in respect of his property. After the execution of

sale deed, the petitioner did not take any steps to return the cheque from the said

Mujipur Rahman. In fact, after receipt of summons from the proceedings initiated

under Section 138 of the Negotiable Instruments Act, the petitioner failed to lodge any

complaint as against the said Mujipur Rahman alleging that he handed over the

alleged cheque in favour of the respondent herein. That apart, the petitioner failed to

make any statement under Section 313 of Cr.P.C as if the cheque was not issued by

him, and it was originally issued to one Mujipur Rahman for security purposes.

Therefore, the trial Court rightly convicted the petitioner for the offence punishable

under Section 138 of the Negotiable Instruments Act and this Court finds no illegality

or irregularity in the order passed by the Courts below and the Criminal Revision Case

https://www.mhc.tn.gov.in/judis

Crl.R.C(MD)No.407 of 2017

is dismissed.



                                                09.03.2023

                     NCC             : Yes/No
                     Index           : Yes/No
                     Internet        : Yes




https://www.mhc.tn.gov.in/judis

                                                                     Crl.R.C(MD)No.407 of 2017




                     To


1.The Additional District and Sessions Court, Theni at Periyakulam.

2.The Judicial Magistrate, Periyakulam.

https://www.mhc.tn.gov.in/judis

Crl.R.C(MD)No.407 of 2017

G.K.ILANTHIRAIYAN, J.

ps

Order made in Crl.R.C(MD)No.407 of 2017

09.03.2023

https://www.mhc.tn.gov.in/judis

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

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

 
 

LatestLaws Partner Event : IJJ

 

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

 
 
Latestlaws Newsletter