court. of Appeal, } F1ill Court. . Wellington. { July 17. 1901. POLLOCK v. THE BANK OF NEW ZEALAND. Cheque.......PoBt-dated-..:Banker paying bej(11':e date-Comequent' duhcmour oj other cheques-Right to u·accept" cheque. ~ BiU of Exchange-Liability to customer-Bills of Exchange Act, 1888. Apost-da.ted cheque is a bill of exchange payable on demand on or after the day it bears date, and a banker who pays a post-dated cheque before its date, and thus reduces or exhausts the funds in his hands belonging to the maker, is liable for I damages for dishonouring a cheque presented before. the date of the post-dated cheque, which would, but for the wrongful payment of such post-dated cheque, have been duly honoured. SPECaL CASE stated for the opinion of the Court :~ . The plaintiff issued a post~dated cheque, and it was pre-- sented before its due date to the defendant bank, and paid. ,< After issuing such post-dated cheque, and before the day it GAZETTE LAW REPORTS. VOL. IIl.J Igor bOre da.te' the plaintift gave a eheque in the o~dinary course of FINDLAY, for defendant Bank.-As between baBiness, but on present&tion it was dishonoured, owing to the banker and customer, a different rule applies as to POLLOCK funciBto the credit of the pl&intiff's account with the defendant post-dated cheques, from that applied as between maker and payee to whom the instrument has been v. bank h&ving been reduced, through the paying ?f the delivered not as negotiable, but on a con~ition that BANK OF N'.Z'. post,da.ted cheque. _._:- . . Questions: (1) Whether the payment by the bank of the "i etmr! 14 pptal post-dated cheque was wrongful, and (2) whether the plaintiff it should not be used before its due date~ "Chalmers was,entitled to damages, answered in favour of the plaintiff. "on Bill of Exchange," p. 2; ," The Bills of Held. that such post-dated cheque was delivered subject to "Exchange Act 1883," Sections 10, 12 and 13 ; ihe condition tha.t it should not be presented before a certa.in "American and English Encyclopredia of Law," a date, and that all holders, including the b8tnk, had notice of If the fact on the fa.ce of the eheque, and that sueh &w .d 4,... must be Vol. 5, p. 1032 ; "Grant on Banking," p. 20. taken to be the true date. Proof of the date' 01 the manual post-dated cheque is a bill of exchange payable at operation of drawing had no effeot. a future date then the Bank is entitled to accept it, [McGill, v. 7'he Bank of North Queelllla'lld (1895, Q.L.J., and if so may pay it: "Byles on Bills," p 211. 26-2), considered but not followed.] I rely on McGill v. The Bank of North Queensland, Mr. BELL appeared for· the Plaintiff, and Mr. w.hich is directly in point. SKERRETT for the,Defendant.< BELL in reply.-Under "The BiHs of Exchange BELL for the plaintiff. - The question is wkether a "Act 1883," Sections I 3 and 73, a bill of exchange bank·can pay a post-datetl cheque before its date, or cheque may be post-dated. As to whether a and,; incidentally,. .whether the bank can treat the banker could accept a post-dated cheque as a bill cheque· as a bill of '. exeha,nge; which they may of exchange, in England he isAorbidden to do so: aecept before the due date., " The Bills of Exchange "Grant 011 Banking," p. 335,' 7 and 8 Vict. c.,. 32, "lActI883," Sections 13 and 73 : " Chalmers on Section II. As to the banker not being obliged to Bills," 5th Ed., p. 33 and 34; Foster". Maekreth look at the date: Hinchcliffe v. Ballarat Banking Co., (L.R. 2 ,Ex.; 163);; ,BuU!v. O'Sullivan (L.R,., 6Q. Ex parte Richdale. As to the Stamp Acts: BuU v. B., 209 and 212) ::Emtlnuelv. Roberls (9 B. and S., O'Sullivan. 421); Whistler v. Forster (32 L.R., C.P., 161); Stout, C.J.-This case raises thequestioD whether approwd inlGatty v. Fry (2 Ex. Div~, 265); Royal "Tbe Bills of Exchange Act, 1883" has made any Ba'tt"·v. Scotlltnd' (1894, 2 Q. B., 7I~); ,Ex parte alteration ,in the Jaw. in' reference to' ,post-dated RichtWe (~9.ch. Div., 416). By,,- what right can chequelli. Hefore tbatstatute a post-d~ted cheque the bankers take a~ay ,£romusthe power to stop was deemed not to be payable.beforeth~ date it the~heque].· The ,cheque may.have.been,givenin. hore: Da SilfJ4' v,' Fulle" quoted in U Chitty on anticipation, 'of services' to ,be' rendered···.and·;not H Bills of Exchange," pp. 189 .and 279; also by afterwar, Is rende'red:' Da Silva v. Ffiller, cited in Baron Parke in·MOYlev v. Cul'f'enflell (7M; and W., " Chitty.on Bills," p~ge i88 and 279, referred to in 178);· Hinckclijfe v. Ballilrat Banking no. (1 V. R. t L., Morley v.Culve,'/iJeti (7, M. and W., :J78) ; HinchtlifJe 229); "Grant .on Banking," p. 14 (5th Ed.; 1897). v~ Ballllia,:Bankt-.g Co;, (r, Viet.. Rep~ (L) 229); The case'of McGill- v. Bank of No,th Queensland "Grant on