Wednesday, 10, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Yogendra Pratap Singh Vs. Savitri Pandey & ANR. [April 3, 2012]
2012 Latest Caselaw 209 SC

Citation : 2012 Latest Caselaw 209 SC
Judgement Date : Apr/2012

    

Yogendra Pratap Singh Vs. Savitri Pandey & ANR.

[Criminal Appeal No. of 2012 arising out of SLP (CRL.) No.5761 of 2010]

J U D G M E N T

1.     Leave granted.

2.     This appeal assails an order passed by the High Court whereby it has allowed a petition under Section 482 of the Cr.P.C. and quashed the order passed by the Magistrate taking cognizance of an offence punishable under Section 138 of The Negotiable Instruments Act, 1881. The following two questions arise for consideration:

              i.        Can cognizance of an offence punishable under Section 138 of the Negotiable Instruments Act 1881 be taken on the basis of a complaint filed before the expiry of the period of 15 days stipulated in the notice required to be served upon the drawer of the cheque in terms of Section 138 (c) of the Act aforementioned? And,

             ii.        If answer to question No.1 is in the negative, can the complainant be permitted to present the complaint again notwithstanding the fact that the period of one month stipulated under Section 142 (b) for the filing of such a complaint has expired?

3.     The questions arise in the following factual backdrop: The appellant filed a complaint under Section 138 of the Negotiable Instruments Act against respondent No.1 Smt. Savitri Pandey in the Court of Additional Civil Judge (J.D.)/Magistrate, Sonbhadra in the State of Uttar Pradesh. The respondents case was that four cheques issued by the accused-respondent in his favour were dishonoured, when presented for encashment.

A notice calling upon the respondent-drawer of the cheque to pay the amount covered by the cheques was issued and duly served upon the respondent as required under Section 138 (c) of The Negotiable Instruments Act, 1881. No payment was, however, made by the accused till 7th October, 2008 when a complaint under Section 138 of the Act aforementioned was filed before the Magistrate. Significantly enough the notice in question having been served on 23rd September, 2008, the complaint presented on 7th October, 2008 was filed before expiry of the stipulated period of 15 days.

The Magistrate all the same took cognizance of the offence on 14th October, 2008 and issued summons to the accused, who then assailed the said order in a petition under Section 482 of the Cr.P.C. before the High Court of Judicature at Allahabad. The High court took the view that since the complaint had been filed within 15 days of the service of the notice the same was clearly premature and the order passed by the Magistrate taking cognizance of the offence on the basis of such a complaint is legally bad. The High Court accordingly quashed the complaint and the entire proceedings relating hereto in terms of its order impugned in the present appeal.

4.     We have heard learned counsel for the parties at some length. Section 138 of the Negotiable Instrument Act, inter alia, provides: where any cheque drawn by a person on an account maintained by him with a banker for payment of any amount of money to another person from out of that account for the discharge, in whole or in part, of any debt or other liability, is returned by the bank unpaid, either because of the amount of money standing to the credit of that account is insufficient to honour the cheque or that it exceeds the amount arranged to be paid from that account by an agreement made with that bank, such person shall be deemed to have committed an offence and shall without prejudice to any other provisions of this Act, be punished with imprisonment for a term which may extend to two year, or with fine which may extend to twice the amount of the cheque, or with both.

5.     Proviso to Section 138, however, is all important and stipulates three distinct conditions precedent, which must be satisfied before the dishonour of a cheque can constitute an offence and become punishable. The first condition is that the cheque ought to have been presented to the bank within a period of six months from the date on which it is drawn or with in the period of its validity, whichever is earlier. The second condition is that the payee or the holder in due course of the cheque, as the case maybe, ought to make a demand for the 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. The third condition is that the drawer of such a cheque should have failed to make payment of the said amount of money to the payee or as the case may be, to the holder in due course of the cheque within fifteen days of the receipt of the said notice. It is only upon the satisfaction of all the three conditions mentioned above and enumerated under the proviso to Section 138 as clauses (a), (b) and (c) thereof that an offence under Section 138 can be said to have been committed by the person issuing the cheque.

6.     Section 142 of the Negotiable Instruments Act governs taking of cognizance of the offence and starts with a non-obstante clause. It provides that no court shall take cognizance of any offence punishable under Section 138 except upon a complaint, in writing, made by the payee or, as the case may be, the holder in due course and such complaint is made within one month of the date on which the cause of action arises under clause (c) of the proviso to Section 138. In terms of sub-section (c) to Section 142, no court inferior to that of a Metropolitan Magistrate or a Judicial Magistrate of the first class is competent to try any offence punishable under Section 138.

7.     A conjoint reading of Sections 138 and 142 makes it abundantly clear that a complaint under Section 138 can be filed only after the cause of action to do so accrues to the complainant in terms of clause (c) of the proviso to Section 138 which as noticed earlier happens only when the drawer of the cheque in question fails to make the payment of the cheque amount to the payee or the holder of the cheque within 15 days of the receipt of the notice required to be sent in terms of clause (b) to the proviso to Section 138.

8.     The upshot of the above discussion is that a complaint filed in anticipation of the accrual of the cause of action under clause (c) of the proviso to Section 138 would be a premature complaint. The complainant will have no legal justification to file such a complaint for the cause of action to do so would not accrue to him till such time the drawer of the cheque fails to pay the amount covered by the cheque within the stipulated period of 15 days from the date of the receipt of the notice. It follows that on the date such a premature complaint is presented to the Magistrate the same can and ought to be dismissed as premature and hence not maintainable. That is, however, not what happened in the case at hand. In the present case, the Magistrate took cognizance of the offence on 14thOctober, 2008 by which time the stipulated period of 15 days had expired but no payment towards the cheque amount was made to the complainant even upto the date the cognizance was taken. The commission of the offence was thus complete on the date cognizance was taken, but the complaint on the basis whereof the cognizance was taken remained premature.

9.     The question in the above backdrop is whether the subsequent development namely completion of the third requirement for the commission of an offence under Section 138 could be taken note of for purposes of cognizance under Section 142 of the Act. The complaint filed by the appellant was in our view plainly premature. The fact that subsequent to the filing of the complaint an offence under Section 138 had been committed was no reason for the court to ignore the fact that the complaint on the basis of which it was taking cognizance of the offence was not a valid complaint.

We say so because Section 142 of the Negotiable Instruments Act forbids taking of cognizance of any offence punishable under Section 138except upon a complaint, in writing, made by the payee or the holder of the cheque in due course. Such a complaint in order to be treated as a complaint within the contemplation of Section 142 ought to be a valid complaint. This in turn means that such a complaint must have been filed after the complainant had the cause of action to do so under clause (c) of the proviso to Section 138. A complaint, that is, premature was no complaint in the eyes of law and no cognizance could be taken on the basisthereof.

10.  Having said that, we must refer to two decisions of this Court that were cited at the Bar by learned counsel for the parties in support of their respective submissions. In Narsingh Das Tapadia v. Goverdhan Das Partani and Anr. (2000) 7 SCC 183, a similar question arose before a two-Judge Bench of this Court. That was also a case where on the date the complaint was filed the complainant had no cause of action but by the time cognizance of the offence was taken by the Magistrate, the stipulated period of 15 days had expired and the commission of the offence was complete. This Court drew a distinction between taking cognizance of an offence and the filing of a complaint by the complainant. This Court held that while there was a bar to the taking of a cognizance by the Magistrate, there was no bar to the filing of a complaint and that a complaint filed even before the expiry of the period of 15 days could be made a basis for taking cognizance of the offence provided cognizance was taken after the expiry of the said period. This Court observed: Mere presentation of the complaint in the court cannot be held to mean that its cognizance had been taken by the Magistrate. If the complaint is found to be premature, it can await maturity or be returned to the complainant for filing later and its mere presentation at an earlier date need not necessarily render the complaint liable to be dismissed or confer any right upon the accused to absolve himself from the criminal liability for the offence committed.

11.  The other decision pressed into service before us was also delivered by a two Judge Bench of this Court in Sarav Investment & Financial Consultancy Private Limited and Another v. Llyod Register of Shipping Indian Office Staff Provident Fund and Anr. (2007) 14 SCC 753. There this Court held that Section 138 of the Negotiable Instruments Act contains a penal provision and creates a vicarious liability. Even the burden of proof to some extent is on the accused. Having regard to the purport of the said provision and the severe penalty sanctioned by it, the same warrants a strict construction.

The Court further held that service of a notice in terms of Section 138 proviso (b) of the Act is a part of the cause of action for lodging the complaint under Section 138 and that service of a notice under clause (b) of the proviso to Section 138 was an essential requirement to be complied with before a complaint could be filed. The Court observed: 16. Section 138 of the Act contains a penal provision. It is a special statute. It creates a vicarious liability. Even the burden of proof to some extent is on the accused. Having regard to the purport of the said provision as also in view of the fact that it provides for a severe penalty, the provision warrants a strict construction. Proviso appended to Section 138 contains a non obstante clause.

It provides that nothing contained in the main provision shall apply unless the requirements prescribed therein are complied with. Service of notice is one of the statutory requirements for initiation of a criminal proceeding. Such notice is required to be given within 30 days of the receipt of the information by the complainant from the bank regarding the cheque as unpaid. Clause (c) provides that the holder of the cheque must be given an opportunity to pay the amount in question within 15 days of the receipt of the said notice. Complaint petition, thus, can be filed for commission of an offence by a drawee of a cheque only 15 days after service of the notice. What are the requirements of service of a notice is no longer res integra in view of the recent decision of this Court in C.C. Alavi Haji v. Palapetty Muhammed

12.  It follows that a complaint filed before the expiry of the stipulated period of 15 days was not a valid complaint for purposes of Section 142 of the Act. To that extent, therefore, the view taken in the two decisions referred to above are at variance with each other. That apart, the decision in Narsingh Das Tapadia (supra) does not, in our opinion, correctly state the legal position and may require a fresh look by a larger Bench of this Court. The cleavage in the judicial opinion on the question does not appear to be confined to the judgments of this Court alone.

13.  Judicial opinion on the question is split even among the High Courts in the country. For instance, the High Court of Calcutta in Sandip Guha v.Saktipada Ghosh 2008 (3) CHN 214, High Court of Orissa in Niranjan Sahoo v.Utkal Sanitary, BBSR, [Crl. Misc. Case No.889 of 1996, decided on 13thFebruary, 1998], High Court of Bombay in Rakesh Nemkumar Porwal v. NarayanDhondu Joglekar and Anr. 1994 (3) Bom CR 355, High Court of Punjab and Haryana in Ashok Verma v. Ritesh Agro Pvt. Ltd. 1995 (1) Bank CLR 103 and the High Court of Andhra Pradesh in N. Venkata Sivaram Prasad v. Rajeswari Constructions 1996 Cri.L.J. 3409 (A.P.) have taken the view that a complaint filed within 15 days of the notice period was premature and hence liable to be quashed.

14.  The High Court of Allahabad on the other hand has taken a contrary view in Smt. Hem Lata Gupta v. State of U.P & Anr. 2002 Cri. L.J. 1522 (All)and held that cognizance taken on the basis of a complaint filed within 15days of the notice period was perfectly in order if such cognizance wastaken after the expiry of the said period. To the same effect are the decisions of High Court of Allahabad in Ganga Ram Singh v. State of U.P. &Ors. 2005 Cri.L.J. 3681 (All), High Court of Gauhati in Yunus Khan v.Mazhar Khan, [2004 (1) GLT 652], High Court of Rajasthan (Jaipur Bench) in Mahendra Agarwal v. Gopi Ram Mahajan, [RLW 2003 (1) Raj 673], High Court of Delhi in Zenith Fashions Makers (P) Ltd. v. Ultimate Fashion Makers Ltd. and Anr., [121 (2005) DLT 297], High Court of Madhya Pradesh, Indore Benchin Bapulal v. Krapachand Jain, 2004 Cri. L.J. 1140, High Court of Himachal Pradesh in Rattan Chand v. Kanwar Ram Kripal and Anr. 2010 Cri.L.J. 706and High Court of Madras in I.S.P. Solutions India (P) Ltd. and Ors. v. Kuppuraj, 2006 Cri. L.J. 3711.

15.  It is noteworthy that the same High Court has in certain cases taken different views on the subject. For instance the High Court of Jammu and Kashmir has in Harpreet Hosiery Rehari v. Nitu Mahajan, 2000 Cri.L.J. 3625held that dismissal of complaint on ground of that the same is premature is valid; while in S. Janak Singh v. Pritpal Singh, 2007 (2) J.K. 91, it has held that cognizance taken on a complaint filed before expiry of 15 days of the notice, after the expiry of the said period is permissible. A similar difference of opinion can also be seen in two decisions of the Karnataka High Court in Ashok Hegde v. Jathin Attawan, 1997 Cri. L.J. 3691 and Arun Hegde and Anr. v. M.J. Shetty, ILR 2001 Kar 3295. The conflict in the judicial pronouncements referred to above, therefore, needs to be resolvedauthoritatively.

16.  The second question formulated earlier may arise only in case the answer to the first question is in the negative. If no cognizance could betaken on the basis of a complaint filed prematurely, the question would be whether such a complaint could be presented again after the expiry of 15days and beyond the period of one month under the clause (b) of Section 142of the Act. Whether or not the complainant can in a situation like the one in the case at hand invoke the proviso to clause (b) and whether or not this Court can and ought to invoke its power under Section 142 to permit the complainant to file a complaint even after the expiry of period of one month stipulated under Section 142 are incidental questions that may fall for determination while answering question no.2.

17.  In the light of the above, we deem it fit to refer the two questions formulated in the beginning of the judgment to a three-Judge Bench of this Court. The Registry shall place the file before the Chief Justice for constitution of an appropriate Bench.

…………………………………………………….J. (T.S. THAKUR)

……………………………………….J. (GYAN SUDHA MISRA)

New Delhi

April 3, 2012

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