Citation : 2025 Latest Caselaw 2474 Tel
Judgement Date : 21 February, 2025
THE HON'BLE SRI JUSTICE E.V.VENUGOPAL
CRIMINAL APPEAL Nos.902 of 2014,
904 of 2014 and 905 of 2014
COMMON JUDGMENT :
These Criminal Appeals are filed under Section 378(4) of
Cr.P.C., by the appellant/complainant aggrieved by the judgments
dated 10.07.2014 passed in Criminal Appeal Nos.251 of 2010, 250 of
2010 and 252 of 2010, all on the file of the learned III Additional
Metropolitan Sessions Judge, Hyderabad wherein and whereunder
the findings of conviction and sentence imposed against the 1st
respondent/accused No.3 vide judgments dated 06.07.2010 passed
in CC Nos.587 of 2009, 583 of 2009 and 585 of 2009 by the learned
XIV Additional Judge-cum-XVIII Additional Chief Metropolitan
Magistrate, Hyderabad were set aside founding the 1st
respondent/accused No.3 not guilty for the offence punishable under
Section 138 of Negotiable Instruments Act.
2. In all three appeals, this Court heard Sri Nageshwar Rao
Pappu, learned senior counsel for the appellant, Sri YV Ravi Prasad,
learned senior counsel representing Sri YV Anil Kumar, learned
counsel for the 1st respondent and Mrs.S.Madhavi, learned Assistant
Public Prosecutor, representing the 2nd respondent/State.
3. Since the parties to all these criminal appeals are one and the
same, these three appeals are disposed of by this common judgment.
Page 2
4. As seen from the record, the 1st respondent/complaint lodged a
private complaint under Section 200 of Cr.P.C., requesting to take
appropriate action against the accused under Section 138 of NI Act
alleging that the accused No.1 company viz. M/s.You One Maharia
(JV), to which one Vinod Goel/A2 was the Managing Director and PM
Kumar/A3 the 1st respondent herein was the Executive Director, was
awarded a contract work for construction of a portion of National
Highway No.7 and in that process, by placing purchase order dated
03.03.2004, under 13 invoices from 04.03.2004 to 12.07.2004, it
took TMT rods amounting to Rs.55,14,363/- and in lieu of discharge
of the said debt, on behalf of accused No.1, accused Nos.2 and 3
issued cheque bearing Nos.704140 dated 08.04.2004 for
Rs.8,87,382/-, 704139 dated 12.08.2004 for Rs.7,50,000/- and
894767 dated 15.07.2004 for Rs.38,76,981/- and that on
presentation, the said cheques were returned for want of sufficient
funds in the account of A1 and in-spite of receipt of legal notice, the
accused failed either to repay the amounts covered under the
cheques or to give any reply.
5. The trial Court took cognizance for the offence punishable
under Section 138 of NI Act against the accused and after completing
all the procedural formalities, proceeded with trial. During the course
of trial, on behalf of the 1st respondent/complainant, its Director viz.
Page 3
Anil Kumar Kedia was examined as PW1 and its Manager viz.
Abraham as PW2 and got marked Exs.P1 to P9 in all the cases.
6. After completion of prosecution evidence, since accused No.2
did not appear before the trial Court, the case against the accused
Nos.1 and 2 was split-up and the present case was proceeded further
against the accused No.3/the 1st respondent herein.
7. The 1st respondent/A3 denied the case of the prosecution
mainly contending that he was not the Executive Director of A1 and
that he is only an employee and hence, he is not liable to be
prosecuted. Further, prosecution of A3, without A1 company, has no
validity. In support of his defence, in CC Nos.250 of 2010 and 251 of
2010, he got examined himself as DW1 and marked Ex.D1/GPA in
his favour.
8. The trial Court, found the 1st respondent/A3 guilty for the
offence punishable under Section 138 of NI Act holding that having
admitted his position in A1 company as Executive Director by virtue
of Ex.D1/GPA and his evidence as DW1 and also his signatures on
the subject cheques along with A2, A3 cannot disown his liability, the
subject cheques were issued in lieu of a legally enforceable debt, in-
spite of receipt of statutory notice A3 kept quiet, and splitting up of
case against A1 and A2 cannot take away the case completely against
them. Accordingly, convicted the 1st respondent/ A3 in CC Nos.587 Page 4
of 2009, 583 of 2009 and 585 of 2009 and sentenced him to suffer
simple imprisonment for one year and to pay a compensation of
Rs.1,00,000/- in each case to be paid to the complainant, in default
to undergo simple imprisonment for six months and directed to run
the sentences consecutively in all CC Nos.587 of 2009, 583 of 2009
and 585 of 2009.
9. Aggrieved by the said findings of the trial Court, the
appellant/A3 preferred Criminal Appeal Nos.252 of 2010, 250 of
2010 and 251 of 2010 before the learned III Additional Metropolitan
Sessions Judge at Hyderabad mainly contending that the trial Court
erroneously found him guilty against the facts of the case and the
settled proposition of law. The appellate Court, upon perusing the
impugned judgments of the trial Court as well as the material placed
before it in the form of oral and documentary evidence, holding that
without prosecuting A1/company, its representatives or employees
like A3, who acted as per the directions of the company, cannot be
prosecuted as laid down under Section 141 of NI Act, without
convicting A1 company and A2 its Director, convicting A3 is not
proper and that A3 did not receive statutory notice in his individual
capacity and that Ex.P6 postal acknowledgment contained signature
of a third person not that of A3, found the 1st respondent/A3 not
guilty and set aside the impugned judgments passed in CC Nos.587
of 2009, 583 of 2009 and 585 of 2009.
Page 5
10. Aggrieved by the findings of the appellate Court in Criminal
Appeal Nos.252 of 2010, 250 of 2010 and 251 of 2010, the present
criminal appeals are preferred by the appellant/complainant against
the acquittal of the 1st respondent/A3 mainly contending that the
learned District Judge of the appellate Court without appreciating
the evidence on record in a right perspective and upon
misinterpretation of settled proposition of law and also the fact that
case against A1 company and A2 is not concluded exonerating their
liability, has erroneously set aside the well considered findings of the
trail Court. Further, the findings of appellate Court regarding the
statutory notice are contrary to the settled proposition of law laid
down by the Hon'ble Apex Court in C.C.Alavi Haji Vs. Palapetti
Muhammed 1 wherein it was held that notice sent to the correct
address of the drawer of the cheque by registered post with
acknowledgement due is sufficient to hold that there was deemed
service and that in the case of non-receipt of statutory notice, the
accused should have to repay the amount covered under the cheque
within 15 days from the date of receipt of summons from the Court.
Stating thus, he prayed to allow these criminal appeals.
11. In support of his case, learned counsel for the appellant/
complainant in all these three matters relied upon the decisions
(2007) 6 SCC 555 Page 6
rendered in Aneeta Hada Vs. Godfather Travels and Tours Private
Limited 2 and C.C.Alavi Haji (stated supra).
12. Per contra, learned counsel for the 1st respondent/A3
vehemently opposed the present criminal appeals mainly contending
that the appellate Court, upon finding the erroneous findings of
conviction of A3 by the trial Court, had rightly acquitted the 1st
respondent/A3 holding that he cannot be made liable for the acts
committed by his employer and hence, there is no need or necessity
for this Court to interfere with the said well considered findings. It is
also contended that mere description in the cause title as Director is
not sufficient to make liable A3 and it must be proved beyond
reasonable doubt. Negotiation for obtaining financial assistance on
behalf of the Company by its Directors itself is not an ingredient for
the purpose of constituting an offence under Section 138 of the
Negotiable Instruments Act. Furthermore, a vicarious liability on the
part of a person must be pleaded and proved. Stating thus, he relied
upon the decisions rendered in Sabitha Ramamurthy Vs. RBS
Channabasavaradhya 3, SMS Pharmaceutical Ltd., Vs. Neeta
Bhalla 4, National Small Industries Corp. Ltd., Vs. Harmeet Singh
Paintal 5, K.Srikanth Singh Vs.North East Securities Ltd., 6, KPG
(2012) 5 Supreme Court Cases
2006-Crimes (SC)-4-67
2007-BC(SC)2-521
2010-BCR(Crl.)-1-798
2007-SCC-12-788 Page 7
Nair Vs. Jindal Menthol India Limited 7, Pramod Vs.CK
Velayudhan and others 8, Hira Lal S/o.Kesho Ram Vs. State of
Haryana 9, State of Madras Vs. GV Parekh 10, MD Thomas Vs. PS
Jaleel and another 11, Sharad Kumar Sanghi Vs. Sangita Rane 12
and SK Goel and others Vs.State of Jharkhand and another 13.
13. Learned Assistant Public prosecutor representing State/2nd
respondent contended that there is no need or necessity to interfere
with the well considered findings of the appellate Court and that
there is no apparent error on the findings made therein. Stating thus,
it is requested to dismiss the present criminal appeals.
14. This Court perused the judgments of both the trial Court as
well as the appellate Court and the material placed on record. It is
true that while deciding an appeal against acquittal, the Appellate
Court has to re-appreciate the evidence. After re-appreciating the
evidence, the first question that needs to be answered by this Court
is whether different views taken by the trial Court as well as
appellate Court are plausible views that could have been taken based
on evidence on record. Appellate Court can interfere with the order
of acquittal only if it is satisfied after re-appreciating the evidence
2001-SCC-10-218
2005 Crl.LJ 4572
1971 AIR (SC) 356
1971 Crl.LJ 418
(2009) 14 Supreme Court Cases 398
(2015) 12 Supreme Court Cases 781
2022 SCC OnLine Jhar 654 Page 8
that the only possible conclusion was that the guilt of the accused
had been established beyond reasonable doubt. The Appellate Court
cannot overturn order of acquittal only on the ground that another
view is possible. In other words, the judgment of acquittal must be
found to be perverse. Unless the Appellate Court records such a
finding, no interference can be made with the order of acquittal. The
order of acquittal further strengthens the presumption of innocence
of the accused.
15. The main ingredients to attract the offence under Section 138
of N.I. Act are that there must be existence of legally enforceable debt
due between the parties and the subject cheque must be given in
discharge of the said legally enforceable debt and upon its dishonour,
a notice must be given in writing demanding payment of the amount
of the cheque from the drawer within thirty days from the date of
receipt of information regarding return of the cheque unpaid and in
the event of failure of the drawer to pay the amount within fifteen
days of receipt of the notice, to lodge a complaint.
16. When the facts and circumstances of the case on hand are
scrutinized, the evidence on record, particularly the correspondence
between the parties would strengthen the presumption in favour of
the complainant with regard to existence of legally enforceable debt
and issuance of cheques in lieu of discharge of the same. It is also Page 9
established that upon dishonour of the said cheques for want of
sufficient funds, the complainant issued legal notices not only to the
accused but also to other three persons. However, except arraying
accused Nos.1 to 3 in the array of accused, the other three persons,
against whom legal notices were also issued, were not arrayed as
accused. In this regard it is pertinent to mention that A1 is a juristic
person and it was being represented by A2/its Managing Director
and A3/its Executive Director and they both have signed the subject
cheques. The other persons, who were not made as accused, are no
way connected with the payments of dues or they were the
signatories of the subject cheques.
17. When the contentions advanced on either side are meticulously
scrutinized, the main questions, to be decided herein are whether the
1st respondent/A3 is vicariously liable for the acts done by A1
company and whether there is any valid service of notice on A3.
18. Learned counsel for the appellant/complainant tried to draw
the attention of this Court to the law laid down under Section 141 of
NI Act contending that if the person committing an offence under
section 138 of the Act is a company/juristic person, every person
who, at the time the offence was committed, was in charge of, and
was responsible to the company for the conduct of the business of
the company, shall be deemed to be guilty of the offence and shall be Page 10
liable to be proceeded against. It is also contended that where any
offence under this Act has been committed by a company and it is
proved that the offence has been committed with the consent or
connivance of, or is attributable to, any negligence on the part of, any
director, manager, secretary or other officer of the company, such
director, manager, secretary or other officer shall also be deemed to
be guilty of that offence and shall be liable to be proceeded against
and punished accordingly.
19. Further, the vicarious liability is attracted when the ingredients
of sub-section 1 of Section 141 are satisfied. The Section provides
that every person, who at the time the offence was committed was in
charge of, and was responsible to the Company for the conduct of
business of the company, as well as the company, shall be deemed to
be guilty of the offence under Section 138 of NI Act. In the light of
sub-section 1 of Section 141, this Court perused the averments made
in the complaints of these three appeals. Admittedly, the 1st
respondent/A3 along with A2 is the signatory of the cheques, who
were then Managing Director and Executive Director respectively of
A1 company. During cross-examination A3 admitted that he, being
GPA Holder, had cheque issuing power at the time of issuance of
subject cheques. He also admitted that he was the Project Director of
work given to A1 company by National Highways Authority. A3 also Page 11
admitted in his evidence regarding the transaction between A1
company and the complainant and also issuance of subject cheques.
20. The contention of the 1st respondent/A3 is that he had not
been served with the statutory notice and hence, he missed the
opportunity of denying the contents therein. It clearly shows that the
appellant failed to serve the statutory notice against the 1st
respondent, which is mandatory in order to bring home the guilt of
the accused under Section 138 of NI Act.
21. Section 27 of General Clauses Act says that where any Central
Act or Regulation made after the commencement of this Act
authorises or requires any document to be served by post, whether
the expression serve or either of the expression give or sent or any
other expression is used then unless a different intention appears,
the services shall be deemed to be effected by properly addressing,
pre-paying and posting by registered post a letter containing the
document and unless the contrary is proved to have been effected at
the time at which the letter would be delivered in the ordinary course
of post.
22. It may be that the address is correct and even the addressee is
available but a wrong endorsement is manipulated by the addressee.
In such a case, if the facts are proved, it may amount to refusal of
the notice. If the complainant is able to prove that the drawer of the Page 12
cheque knew about the notice and deliberately evaded service and
got a false endorsement made only to defeat the process of law, the
Court shall presume service of notice. This, however, is a matter of
evidence and proof. Thus even in a case where the notice is returned
with the endorsement that the premises has always been found
locked or the addressee was not available at the time of postal
delivery, it will be opened to the complainant to prove at the trial by
evidence that the endorsement is not correct and that the addressee,
namely the drawer of the cheque, with knowledge of the notice had
deliberately avoided to receive notice.
23. In the cases like under Section 138 of NI Act, the complainant
has to prove the guilt of the accused beyond all reasonable doubt by
satisfying all the essential ingredients. In the case on hand, the 1st
respondent/accused is disputing receipt of notice stating that the
same was not received by him personally but it was received by a
third party and the same is very much evident from Ex.P6 postal
acknowledgment. The appellant did not make any efforts to prove
the relationship or acquaintance of the 1st respondent with the said
third party and the that the appellant failed to establish that the
contents of the legal notice are very much known to the accused and
after having knowledge of the same, he evaded either repayment of
the same or issuing suitable reply. In such circumstances, we cannot
throw away the possibility of lack of knowledge of contents of the Page 13
notice to the 1st respondent. Though the appellant relied upon the
decision of Hon'ble Supreme Court in CC Alavi Haji Vs. Palapetty
Muhammed and another (cited supra), lack of knowledge of 1st
respondent cannot be brushed aside.
24. In a similar circumstance, the Hon'ble Apex Court in a case
between M.D.Thomas Vs.P.S.Jaleel and another (Crl.A.No.711 of
2009, arising out of SLP (Crl.) No.7828 of 2007) held that proviso
to Section 138 of NI Act specifies the conditions which are required to
be satisfied before a person can be convicted for an offence
enumerated in the substantive part of the section. Clause (b) of the
proviso to Section 138 of NI Act casts on the payee or the holder in
due course of the cheque, as the case may be, a duty to make a
demand for payment of the said amount of money by giving a notice
in writing, to the drawer of the cheque, within thirty days of the
receipt of information by him from the bank regarding the return of
the cheque as unpaid. When the notice of demand was served upon
the third party but not on the accused, held that there is no escape
from the conclusion that complainant had not complied with the
requirement of giving notice in terms of Clause (b) of proviso
to Section 138 of the Act.
25. In view of the above factual matrix, it can be safely held that
the present criminal appeals deserve for dismissal since the appellant Page 14
failed to establish the knowledge of the accused/1st respondent with
regard to his request for repayment of the cheques amount and
resultantly, the findings of the appellate Court in setting aside the
judgment of the trial Court reversing the conviction of the accused
and acquitting him for the offence punishable under Section 138 of
NI Act cannot be found fault with and the same is sustained.
26. In the result, these criminal appeals are dismissed.
Miscellaneous applications if any pending shall stand dismissed.
______________________ E.V.VENUGOPAL, J Dated :21-02-2025 Abb
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!