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

Y.Shanmukha Prasad vs K.V.S.Tharmmi Raju
2025 Latest Caselaw 3973 Tel

Citation : 2025 Latest Caselaw 3973 Tel
Judgement Date : 17 June, 2025

Telangana High Court

Y.Shanmukha Prasad vs K.V.S.Tharmmi Raju on 17 June, 2025

Author: Juvvadi Sridevi
Bench: Juvvadi Sridevi
      THE HONOURABLE SMT JUSTICE JUVVADI SRIDEVI

      CRIMINAL REVISION CASE Nos.388 and 390 of 2020

COMMON ORDER:

Crl.R.C.No.388 of 2020 Challenging the judgment dated 06.07.2020 passed in

Criminal Appeal No.912 of 2017 by the learned Additional

Metropolitan Sessions Judge for the Trial of Jubilee Hills Car

Bomb Blast Case-cum-Additional Family Court-cum-XXIII

Additional Chief Judge-cum-IX Additional Metropolitan Sessions

Judge, Hyderabad (for short 'learned Sessions Judge'), this

Criminal Revision Case is filed. By the impugned order, the

judgment dated 31.07.2017 passed in C.C.No.272 of 2016 (old

C.C.No.1079 of 2016) by the learned XXI Special Magistrate,

Hyderabad (for short 'trial Court'), was confirmed, wherein, the

petitioner-appellant-accused was convicted for the offence under

Section 138 of the Negotiable Instruments Act, 1881 (for short

'the Act') and he was sentenced to undergo simple imprisonment

for one year and to pay a fine of Rs.1,01,50,000/- (One Crore

One Lakh Fifty Thousand only), in default to undergo

imprisonment for four months.

Challenging the judgment dated 06.07.2020 passed in

Criminal Appeal No.913 of 2017 by the learned Sessions Judge,

this Criminal Revision Case is filed. By the impugned order, the

judgment dated 31.07.2017 passed in C.C.No.274 of 2016 (old

C.C.No.1069 of 2016) by the trial Court was confirmed, wherein,

the petitioner-appellant-accused was convicted for the offence

under Section 138 of the Act and he was sentenced to undergo

simple imprisonment for six months and to pay a fine of

Rs.42,80,000/- (Fourty Two Lakhs Eighty Thousand only), in

default to undergo imprisonment for three months.

2. Since the parties and issue involved in both these criminal

revision cases is one and the same, they are heard together and

being disposed of by way of this common order.

3. For the sake of convenience, the parties are referred to as

per their array before the trial Court.

4. The brief facts of the case are that the accused and

complainant are well acquainted with each other since long time.

Out of said acquaintance, the accused requested the complainant

to arrange amounts of Rs.30,00,000/- and Rs.70,00,000/- to meet

his business necessities in the year 2013. In view of close

acquaintance, the complainant has transferred amounts of

Rs.30,00,000/- and Rs.70,00,000/- through RTGS into the

account of wife of accused on 11.12.2013. The accused promised

to pay the principal amounts along with interest of 18% per

annum within six months, however, he failed to repay the same.

On repeated demands made by the complainant, accused issued

two cheques bearing Nos.418295 and 418300, dated 28.03.2016

for Rs.1,01,00,000/- and Rs.42,50,000/- respectively in the name

of Adda Bar and Restaurant. When the said cheques were

presented for clearance by the complainant, the same were

returned with an endorsement 'Account closed'. Thereafter, the

complainant got issued legal notices, dated 18.04.2016 and the

same were received by the accused on 21.04.2016. However, the

accused neither replied nor repaid the cheque amount within the

stipulated time. Therefore, complaints under Section 138 of the

Act were filed by the complainant against the accused.

5. During the course of trial, the complainant himself was

examined as PW1 and Exs.P1 to P6 were marked on his behalf.

On behalf of accused, Bank Manager was examined as DW1;

Exs.D1 and D2 were marked in C.C.No.274 of 2016 and no

documents were marked in C.C.No.272 of 2016.

6. On considering the oral and documentary evidence on

record, the trial Court found the accused guilty for the offence

under Section 138 of the Act in both the complaints and

sentenced him to undergo imprisonment for one year and six

months respectively and also directed to pay the cheque amounts

towards compensation, in default to undergo imprisonment for

four and three months respectively. Aggrieved by the said

conviction and sentence recorded by the trial Court against him,

the accused preferred Criminal Appeals. On perusing the material

available on record and hearing, the learned Sessions Judge

dismissed the Appeals confirming the conviction and sentence

imposed by the trial Court. Aggrieved further, the accused

preferred the present Criminal Revision Cases before this Court.

7. Heard Mr. A.Tulsi Raj Gokul, learned counsel appearing for

the petitioners and Mr. Rajagopallavan Tayi, learned counsel

appearing for respondent No.1-complainant.

8. Submissions of learned counsel for the accused:

8.1. The trial Court as well as the appellate Court have not

considered the evidence in a proper perspective and recorded

conviction mechanically without applying judicious mind. The

subject transactions are not loan transactions and the

complainant invested the said amounts in Vandana Conceptual

Ventures Private Limited. To get the said money back, somehow

the complainant got the possession of cheque leafs pertaining to

Adda Bar and Restaurant through other means/common friends,

manipulated them with his own handwriting and filed these

complaints suppressing the real facts. In fact, the complainant is

the Director of Vandana Conceptual Ventures Private Limited.

Even though there is no legally enforceable debt, the trial Court

as well as appellate Court had erroneously held that the accused

is liable to pay the cheque amount.

8.2. The accused is being prosecuted in his individual capacity

and he was not even described as the owner or authorized

signatory of the Adda Bar and Restaurant. The cheques in

question were issued by the accused as an authorized signatory

of Adda Bar and Restaurant and not by the accused in his

individual capacity, however, without impleading the said

establishment as party to the complaints, connecting the accused

to the said establishment, the present complaints were filed. The

evidence adduced and admissions made by the complainant

during the course of his cross examination were self-

contradictory. The complaint suffers from fatal defects i.e.,

Vandana Conceptual Venture Private Limited was not impleaded

as a party, no notice was issued to the drawer of the cheque i.e.,

Adda Bar and Restaurant. There is no material to show that

there is nexus between the accused, Adda Bar and Restaurant

and Vandana Conceptual Venture Private Limited.

8.3. In order to constitute an offence under Section 138 of the

Act, the cheque must be drawn by a person on an account

maintained by him with a banker for payment of money to another

person to discharge a debt or liability and if the bank returns the

cheque due to insufficient funds or it exceeds the agreed limit,

then that person is said to have committed an offence. In the

instant case, the dishonoured cheques were issued by 'Adda Bar

and Restaurant', which is the account holder. However, the said

establishment was not impleaded as party to the proceedings. In

the absence of drawer being made as a party to the proceedings,

the prosecution of the accused is not legally sustainable.

Furthermore, the accused has been prosecuted solely in his

individual capacity and has not even been described or identified

as the authorized signatory of the said establishment.

8.4. In support of his contentions, learned counsel for the

accused relied on the judgment of N.Harihara Krishnan v.

J.Thomas 1, wherein, the Hon'ble Supreme Court referred to the

judgment of Aneeta Hada v. Godfather Travels and Tours (P)

Limited 2. In the said judgment, it is held that a complaint under

Section 138 of the Act cannot be maintained against the Directors

of the Company or authorized signatory of the cheque, without

making the Company as an accused. Impleading the Company

as one of the accused is a mandatory requirement.

8.5. He further relied on the judgments of the Hon'ble Supreme

Court in Himanshu v. B.Shivamurthy and another 3 and Dilip

(2018) 13 SCC 663

(2012) 5 SCC 661

(2019) 3 SCC 797

Hariramani v. Bank of Baroda 4, wherein, it is held that without

the Company being arraigned as an accused, and with the

demand notice solely served to the authorized signatory of the

firm, but not to the Company, the complaint against the appellant,

who is the authorized signatory of the Company, was not

maintainable.

8.6. He further relied on the judgment of Hon'ble Supreme

Court in Bijoy Kumar Moni v. Paresh Manna and another 5 and

drawn attention of this Court to paragraph No.43, wherein, it is

held as follows:

43. This Court in one of its recent decisions in the case of Shri Gurudatta Sugars Marketing (P) Ltd. v. Prithviraj Sayajirao Deshmukh reported in 2024 SCC OnLine SC 1800 had the occasion to consider the issue of whether the authorised signatory of a company who had signed a cheque drawn on the bank account of the company and which got dishonoured subsequently could be held to be liable for the payment of interim compensation under Section 143A of the NI Act. This Court while answering the issue in the negative, applied the doctrine of separate corporate personality and held that it is only the drawer of the cheque who could be held to be liable for the payment of interim compensation under Section 143A of the NI Act and the authorised signatory of a company cannot be said to be the drawer of the cheque....

....

..."

8.7. Hence, he prayed to allow the revisions by setting aside the

judgments of convictions and sentences recorded by the trial

Court as well as appellate Court.

2022 SCC OnLine SC 579

2024 SCC OnLine SC 3833

9. Submissions of learned counsel for the complainant:

9.1. Learned counsel appearing for the complainant submits

that the cheques pertain to Adda Bar and Restaurant. Ex.P6,

which is a document pertaining to Customers Accounts Inquiry

reveals that the Adda Bar and Restaurant belongs to accused.

The amount advanced by the complainant to the accused is hand

loan, but not as an investment in Vandana Conceptual Ventures

Private Limited as contended by the learned counsel for the

accused. To prove the said investment, the accused has not

produced any Memorandum of Understanding.

9.2. The purported signatures of the accused on the cheques

are identical with his signatures affixed by him on the

examinations recorded by the trial Court under Sections 251 and

313 Cr.P.C. Though the bank account operating in the name of

Adda Bar and Restaurant was closed on 23.02.2010 and knowing

that the account was closed, the accused who is the authorized

signatory of Adda Bar and Restaurant has issued cheques to the

complainant. The complainant has got issued legal notices to the

accused on 18.04.2016 and the same were received by the

accused on 21.04.2016. However, for the reasons best known to

him, the accused did not choose to give reply to the said legal

notices denying the loan transactions between them and did not

come forward with his defence at the first time by way of reply.

9.3. The accused has not denied his signature on the cheques

and it is not his case that his signatures on the cheques were

forged by the complainant. Though the accused contended that

the cheques were secured by the complainant through his

common friends to get back his amounts, the accused has not

mentioned as to how and through which common friends the

complainant secured the cheques.

9.4. The Adda Bar and Restaurant is a proprietary concern. It is

well settled that the concept of vicarious liability under Section

141 of the Act is applicable in cases of a Company as defined in

that Section and is not applicable to a proprietary concern. It is

not the defence of the accused that the Adda Bar and Restaurant

is a Company or Corporation or Partnership Firm with other

authorized signatories. Hence, the question of impleading the

Adda Bar and Restaurant does not arise. As the accused failed

to establish that the Adda Bar and Restaurant is a Company or

Corporation or Partnership Firm, the judgments relied upon by the

learned counsel for the petitioner are not applicable to the present

facts of the case.

9.5. During the course of cross examination, the accused

admitted that by 11.12.2013, he was not doing business in the

name and style of Adda Bar and Restaurant and it was entrusted

to some other persons. To prove the same, he has not filed any

documents. However, it is not his case that the ownership of

Adda Bar and Restaurant was transferred to some other person

and as on the date of issuance of cheques, he was not the owner

of said Restaurant.

9.6. In support of his contention, he relied on the judgment of

the Hon'ble Supreme Court in Raghu Lakshminarayan v. M/s.

Fine Tubes 6, wherein, it is held that the proprietary concern is not

a Company within meaning of Section 141 of the Act and the

proprietor thereof would be solely responsible for conduct of its

affairs.

9.7. He also relied on the judgment of High Court of Delhi in

M.M.Lal v. State NCT Delhi and others 7, wherein, it is held that

obviously Section 141 of the Act is with reference to a Company

or a firm but not to a sole proprietorship concern. It may be said

that the proprietor and proprietary concern are not required to be

separately arrayed as a party/accused. In other words, in a

proceeding under Section 138 of the Act, if the proprietor is an

accused or a proprietary concern represented by the proprietor is

arrayed as an accused would be sufficient compliance of the

requirement of Section 138 of the Act.

AIR 2007 SC1634

MANU/DE/4881/2012

9.8. He further relied on the judgment of High Court of

Allahabad in Dhirendra Singh v. State of Uttar Pradesh and

others 8, wherein, it is held that in case of a proprietary concern,

no vicarious liability may ever arise and therefore, the principle

contemplated in Section 141 of the Act is not attracted, and

hence, a complaint cannot be held as not maintainable or

defective on the ground that the proprietary firm has not been

arrayed as an accused.

9.9. Relying on the above judgments, learned counsel submits

that impleading the Adda Bar and Restaurant, as a party to the

complaints, is not necessary. He further submits that the trial

Court as well as the appellate Court has rightly passed the

impugned judgments convicting the accused and the interference

of this Court is unwarranted. Hence, seeks to dismiss these

Criminal Revision Cases.

10. Perused the record.

11. The primary contention of the accused is that he was being

prosecuted in his individual capacity, though he was not even

described as the owner or authorized signatory of the Adda Bar

and Restaurant. The said Restaurant was not impleaded as a

party to the complaints. However, it is not the defence of the

(2020) ILR All 215

accused that Adda Bar and Restaurant is a Company or

Corporation or Partnership Firm with other authorized signatories

and that the said Restaurant was registered as a Company under

the Companies Act. On the other hand, it is the contention of the

complainant that the said Restaurant is a proprietary concern, but

not a Company. As the accused failed to establish that the Adda

Bar and Restaurant is a Company or Corporation or Partnership

Firm, the question of arraying the Adda Bar and Restaurant as an

accused does not arise.

12. It is an undisputed fact that the accused is an authorized

signatory of Adda Bar and Restaurant. The accused never denied

his signature and it is not his contention that the signatures on the

cheques were forged by the complainant. Furthermore, in support

of his contention, the complainant has filed Ex.P6, which is a

document pertaining to Customers Accounts Inquiry and the

same reveals that the Adda Restaurant and Bar belongs to

accused. It is another contention of the accused that as on the

date of issuance of cheques, he is not the owner of Adda

Restaurant and Bar and the same was entrusted to some other

persons. However, the accused never denied his ownership over

Adda Restaurant and Bar and he has not filed any document to

prove that the said Restaurant was entrusted to some other

persons. Therefore, this Court is of the considered view that the

accused being an authorized signatory of the Adda Bar and

Restaurant has issued the cheques to repay the loan amounts

taken from the complainant and he cannot exonerate from the

liability.

13. The contention of the accused is that the cheques in

question were issued towards investment in Vandana Conceptual

Ventures Private Limited. However, this suggestion has been

denied by the complainant and no material was produced by the

accused to show that the complainant has invested the said

amounts in the Vandana Conceptual Ventures Private Limited. It

is further contention of the accused that to get the said money

back, somehow the complainant got the possession of cheque

leafs pertaining to Adda Bar and Restaurant through other

means/common friends, filled them with his own handwriting and

filed these complaints suppressing the real facts. However, the

accused has not mentioned the names of common friends from

whom and how the complainant has obtained the said cheque

leafs. If the complainant had really secured the said cheques

through illegal means, the accused would not have kept quiet

without taking any action against him.

14. Both the trial Court as well as the appellate Court has found

that the purported signatures of the accused on the cheques are

identical with his signatures affixed by him on the examinations

recorded by the trial Court under Sections 251 and 313 Cr.P.C.

Though the bank account operating in the name of Adda

Restaurant and Bar was closed on 23.02.2010 and knowing that

the account was closed, the accused, who is the authorized

signatory of Adda Restaurant and Bar, has issued cheques to the

complainant. It shows the deliberate act of the accused to avoid

repayment of amounts to the complainant. The complainant has

got issued legal notices to the accused on 18.04.2016 and the

same were received by the accused on 21.04.2016. However,

the accused failed to give reply to the said legal notices denying

the loan transactions between them and did not come forward

with his defence at the earliest point of time by way of reply.

15. According to Section 139 of N.I. Act, the Court shall draw a

presumption that when the cheque was issued, it is only towards

discharge of legally enforceable debt, until contrary is proved. In

the instant case on hand, the accused did not adduce any

evidence to rebut the presumption under Section 139 of N.I. Act,

on the other hand, admitted his signature on the cheques.

Therefore, in the absence of any evidence to dispel the

presumption under Section 139 of N.I. Act, this Court has no

option except to draw a presumption that the cheques were

issued towards discharge of legally enforceable debt. Though

PW1 was cross examined at length, nothing useful was elicited to

discredit his evidence. Therefore, I am of the considered view that

the trial Court as well as the appellate Court rightly held that the

accused failed to raise a probable defence which would create a

doubt about the existence of legally enforceable debt and has

rightly passed the impugned judgments of conviction after

considering all the aspects. Hence, there is no infirmity, or

irregularity, or illegality in the impugned judgments passed by the

trial Court as well as the appellate Court. Hence, the Criminal

Revision Cases are devoid of merits and are liable to be

dismissed.

16. Accordingly, both the Criminal Revision Cases are

dismissed, confirming the judgments, dated 06.07.2020 passed in

Criminal Appeal Nos.912 and 913 of 2017 by the learned

Additional Metropolitan Sessions Judge for the Trial of Jubilee

Hills Car Bomb Blast Case-cum-Additional Family Court-cum-

XXIII Additional Chief Judge-cum-IX Additional Metropolitan

Sessions Judge, Hyderabad. This Court, vide its orders, dated

23.07.2020 and 24.07.2020 in I.A.Nos.2 of 2020 directed release

of the accused on bail on the terms and conditions mentioned

therein. In view of dismissal of the Criminal Revision Cases, the

Magistrate concerned shall take immediate steps to apprehend

the accused by issuing NBWs to serve the sentence of

imprisonment. Registry is directed to communicate a copy of this

order to the Magistrate concerned forthwith. There shall be no

order as to costs.

As a sequel, miscellaneous applications, pending if any,

shall stand closed.

__________________ JUVVADI SRIDEVI, J Date: 16.06.2025 rev

 
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