/2023 INSC 0031/ REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL/CIVIL APPELLATE JURISDICTION  CRIMINAL APPEAL NO.1978 OF 2013 RAJARAM S/O SRIRAMULU NAIDU (SINCE DECEASED) THROUGH L.RS.     ...APPELLANT (S)   VERSUS MARUTHACHALAM (SINCE DECEASED) THROUGH L.RS.  ...RESPONDENT (S) WITH  CRIMINAL APPEAL NO. 1990 OF 2013 CIVIL APPEAL NO. 10500 OF 2013 CIVIL APPEAL NO. 10501 OF 2013 J U D G M E N T B.R. GAVAI, J. 1. The   Criminal   Appeals   challenge   the   common   judgment and   order   of   conviction   and   sentence   dated   28 th   October   2008 and   30 th   October   2008   passed   by   the   Madras   High   Court whereby the Appellant has been convicted under Section 138 of the Negotiable Instruments Act, 1881 (hereinafter referred to as 1 “the N.I. Act”) and has been sentenced to a fine of Rs. 7 Lakhs in each case in respect of two cheques for an amount of Rs. 3.5 Lakhs.  2. The   Civil   Appeals   challenge   the   judgments   dated   08 th August   2011   and   03 rd   February   2012   passed   by   the   Madras High   Court   whereby   the   Original   Suits   filed   by   the   plaintiff­ respondents   for   recovery   of   money   on   the   basis   of   promissory notes were decreed. 3. For the sake of convenience, the parties will be referred to as their status before this Court. 4. Since   both   the   Criminal   Appeals   arise   out   of   a   common judgment,   we   consider   it   apposite   to   refer   to   the   facts   in Criminal Appeal No.1978 of 2013.   Insofar as the Civil Appeals are   concerned,   while   they   arise   out   of   different   judgments,   for the sake of convenience, we shall refer to the facts arising from Civil Appeal No.10501 of 2013.  2 5. The   present   appeals   arise   from   the   following   factual matrix: 5.1 In   1992,   the   Appellant­Rajaram’s   wife   subscribed   to   a   5­ year   chit­fund   with   one   Maruthachalam,   the   Respondent in   Criminal   Appeal   No.   1978/2013   and   Civil   Appeal No.10500/2013.   Upon   the   Respondent­Maruthachalam’s persuasion   that,   in   order   to   be   a   successful   bidder,   a security by way of a blank cheque must be submitted, the Appellant   submitted   two   signed   blank   cheques   bearing nos.   237954   and   237956   on   behalf   of   his   wife,   since   she did   not   have   a   bank   account.   It   is   to   be   noted   that   the cheques   were   drawn   on   the   account   of   M/s   Brinda Engineering,   the   sole   proprietorship   concern   of   the Appellant, maintained with the Laxmi Vilas Bank Ltd. 5.2 It is further the case of the Appellant that in 1995, his wife subscribed   to   yet   another   5­year   chit­fund   with   the Respondent­Maruthachalam. 3 5.3 In 1997, the bank account on which the said cheques were drawn was closed due to non­operation. 5.4 The   first   chit   matured   in   1997   and,   since   the   wife   of   the Appellant   was   never   a   successful   bidder,   thus,   the Appellant   and   his   wife   repeatedly   requested   the Respondent   to   release   the   amount   of   the   chits,   but   the Respondent never did so. On the contrary, the Respondent promised   to   keep   the   amount   as   a   deposit   and   pay interest.     Similarly,   the   second   chit   matured   in   1999, whereafter   also   the   wife   of   the   Appellant   was   never   a successful   bidder.   Thereafter,   repeated   requests   for releasing   the   subscription   amount   to   the   tune   of   Rs.   6 lakhs for both the chits were made on their behalf, but to no avail. Finally, the Appellant and his wife threatened the Respondent   with   legal   action,   whereupon   the   Respondent immediately   presented   the   cheques   for   encashment without any information or intimation to the Appellant. 4 5.5 The   Cheque   No.   237954   was   dated   20 th   October   1999   in favour of Respondent­Nachimuthu (who happens to be the brother­in­law   of   Maruthachalam)   for   an   amount   of   Rs. 3,50,000/,   and   was   presented   for   encashment   on   04 th November   1999   by   the   Respondent   through   his   banker Indian   Overseas   Bank.   The   said   cheque   returned   unpaid on   14 th   November   1999   with   an   endorsement   stating “account closed”.  5.6 The   other   Cheque   No.   237956   was   dated   25 th   October 1999   in   favour   of   the   Respondent­Maruthachalam   for   an amount   of   Rs.   3,50,000/­,   and   was   presented   for encashment   on   04 th   November   1999   by   the   Respondent through   his   banker   Indian   Overseas   Bank.   The   said cheque   too   returned   unpaid   on   14 th   November   1999   with an endorsement stating “account closed”. 5.7 Statutory   Notices   dated   15 th   November   1999   were   sent   in respect of the aforesaid dishonoured cheques, which were 5 duly   replied   by   the   accused/Appellant   denying   the existence   of   any   legally   enforceable   debt   and   stating therein   that   the   Respondent   is   liable   to   pay   the   chit amount along with subsequent interest. Since the amount was not paid, the Respondents instituted Complaint Cases under Section 138 of the N.I. Act, being CC No. 26 of 2000 in respect of Cheque No. 237954 and CC No. 32 of 2000 in respect   of   Cheque   No.   237956.   Both   the   cases   were dismissed   by   the   learned   Trial   Court   on   10 th   July   2001 vide separate judgments.  5.8 Pursuant to the dismissal of the aforesaid cases, both the Respondents   instituted   civil/original   suits   for   recovery   of money on the basis of Promissory Notes.  5.9 Original Suit No. 112/2003 (earlier OS No. 602/2002) was instituted   by   the   Respondent­Nachimuthu,   alleging   that the Appellant had borrowed a sum of Rs. 3 Lakhs on 20 th October   1998   from   him   and   had   executed   a   promissory 6 note on the same day thereby promising to repay the same with   interest   at   24%   per   annum.   It   was   further   alleged that   the   Appellant   had   issued   a   cheque   on   20 th   October 1999   for   Rs.   3,50,000/­   towards   the   discharge   of   his liability   and   when   the   same   was   presented   for encashment,   it   was   dishonoured   as   the   Appellant   had closed   the   account.   Criminal   Case   No.   32/2000   was pursued   under   Section   138   of   the   N.I.   Act   which   was dismissed against which an appeal was pending before the High Court.  5.10 Another   Original   Suit   No.   266   of   2004   (earlier   OS   746   of 2002)   was   instituted   by   the   Respondent­Maruthachalam, alleging   that   the   Appellant   had   borrowed   a   sum   of   Rs.   3 Lakhs on 25 th   October 1998 from him and had executed a promissory   note   on   25 th   October   1998,   thereby   promising to repay the same with interest at 24% per annum. It was further alleged that the Appellant issued a cheque on 20 th 7 October 1999 for Rs. 3,50,000/­ towards the discharge of his   liability   and   when   the   same   was   presented   for encashment,   it   was   dishonoured   as   the   Appellant   had closed   the   account.   Criminal   Case   No.   26/2000   was pursued   under   Section   138   of   the   N.I.   Act   which   was dismissed against which an appeal was pending before the High Court. 5.11 Original Suit No. 112 of 2003 and Original Suit No. 266 of 2004   came   to   be   dismissed   vide   judgment   dated   06 th January 2004 and 29 th   July 2005 respectively. As against both   the   judgments,   appeals   were   preferred   before   the High Court.  5.12 The   Appeals   against   the   judgments   in   criminal   matters were   allowed   by   the   High   Court   vide   common   judgment and   order   of   conviction   and   sentence   dated   28.10.2008 and 30 th  October 2008.  8 5.13 In Appeal, Original Suit No. 266 of 2004 and Original Suit No.   112   of   2003   were   decreed   by   the   High   Court   vide judgments dated 08 th  August 2011 and 03 rd  February 2012 respectively. 5.14 The Appeals against all the 3 judgments of the High Court are before us and are being disposed of vide this common judgment. 6. We   have   heard   Ms.   Neha   Sharma,   learned   counsel appearing   for   the   Appellants   in   all   the   appeals,   and   Mr.   V. Prabhakar, learned counsel appearing for both the Respondents in all the appeals.  7. Ms.   Neha   Sharma   submits   that   the   High   Court   has erroneously   reversed   the   well­reasoned   judgements   of   the learned   Trial   Court.   She   submitted   that   blank   cheques   issued in the year 1992 by way of security for chit­funds were misused by   the   Respondents   in   the   year   1999.   She   further   submitted that   in   the   year   1999,   when   the   cheques   were   sent   for 9 encashment, the Appellant was no longer the proprietor of M/s Brinda   Engineering   and   the   bank   account   on   which   the   said cheques   were   drawn   was   not   operated   after   1992,   and   had already   closed   in   1997   due   to   non­operation.   She   further submitted   that   even   before   the   account   was   closed   down,   the wife   of   the   Appellant   became   the   sole   proprietor   of   the enterprise,   and   thus,   the   appellant   could   not   have   signed   the said   cheques   in   the   capacity   of   the   proprietor   of   M/s   Brinda Engineering. 8. The   learned   counsel   submitted   that   the   Respondents herein did not have the financial capacity to lend an amount of Rs.3,00,000/­   each   as   on   20 th   October   1998   and   25 th   October 1998,   when   the   promissory   notes   were   said   to   have   been executed.   It   is   further   submitted   that   although   it   was   the Respondents’ case that they had given the amounts out of their agricultural   income,   since   they   had   not   declared   the   same   in their  Income  Tax  Returns   from   1992­1999,  thus,  there  was  no 10 material  to  show   that  they  could  have  lent   money.  To  buttress her submissions, the learned counsel relies on the judgment of this Court in the case of,  Basalingappa v. Mudibasappa 1 ,  9. Per   contra,   Mr.   V.   Prabhakar,   learned   counsel   for   the Respondents,   submits   that   the   Appellant­Raja   Ram   had   failed to produce any material evidence to substantiate the claim that his   wife   subscribed   to   the   chit­funds   run   by   Respondent, Maruthachalam.   He   submitted   that   the   High   Court   rightly observed   that   no   material   was   produced   by   the   Appellant­Raja Ram   to   prove   that   the   cheques   and   promissory   notes   were issued only  as a security for such a chit. He further submitted that   no   legal   proceedings   were   initiated   for   the   recovery   of   the alleged amount due by the Appellant either. 10. The   learned   counsel   submitted   that   there   arose   no occasion for the Appellant­Raja Ram to issue a blank cheque in the year 1992 for a chit to be subscribed much later in the year 1995.   It   is   further   submitted   that   even   if   certain   amounts   are 1 (2019) 5 SCC 418 11 not   accounted   for   in   the   Income   Tax   Returns,   this   is   a   matter concerning   only   the   defaulter   and   Revenue   Authority.   Thus,   a borrower cannot be allowed to take advantage of the same solely on   the   ground   that   such   an   amount   does   not   reflect   in   the Income   Tax   Returns.   The   learned   counsel   relied   on   the judgments   of   this   Court   in   the   cases   of   Bir   Singh   v.   Mukesh Kumar 2 ,   Rohitbhai   Jivanlal   Patel   v.   State   of   Gujarat   and Anr 3 ,   Kalamani   Tex   and   Anr   v.   P.   Balasubramanian 4   to buttress his submissions.  11. We shall first consider the Criminal Appeals.   12. This   Court   in   the   case   of   Baslingappa   v.   Mudibasappa (supra)   has   summarized   the   principles   on   Sections   118(a)   and 139 of the N.I. Act.  It will be relevant to reproduce the same. “ 25.   We   having   noticed   the   ratio   laid down   by   this   Court   in   the   above   cases   on Sections   118( a )   and   139,   we   now 2 (2019) 4 SCC 197 3 (2019) 18 SCC 106 4 (2021) 5 SCC 283 12 summarise   the   principles   enumerated   by this Court in following manner: 25.1.   Once   the   execution   of   cheque   is admitted   Section   139   of   the   Act   mandates a presumption that the cheque was for the discharge of any debt or other liability. 25.2.   The   presumption   under   Section 139   is   a   rebuttable   presumption   and   the onus   is   on   the   accused   to   raise   the probable defence. The standard of proof for rebutting   the   presumption   is   that   of preponderance of probabilities. 25.3.   To   rebut   the   presumption,   it   is open   for   the   accused   to   rely   on   evidence led by him or the accused can also rely on the   materials   submitted   by   the complainant   in   order   to   raise   a   probable defence.   Inference   of   preponderance   of probabilities   can   be   drawn   not   only   from the   materials   brought   on   record   by   the parties   but   also   by   reference   to   the circumstances upon which they rely. 25.4.   That   it   is   not   necessary   for   the accused   to   come   in   the   witness   box   in support   of   his   defence,   Section   139 imposed   an   evidentiary   burden   and   not   a persuasive burden. 13 25.5.  It is not necessary for the accused to   come   in   the   witness   box   to   support   his defence.”   13. It can thus be seen that this Court has held that o nce the execution   of   cheque   is   admitted,   Section   139   of   the   N.I.   Act mandates a presumption that the cheque was for the discharge of any debt or other liability.  It has however been held that the presumption   under   Section   139   is   a   rebuttable   presumption and   the   onus   is   on   the   accused   to   raise   the   probable   defence. The   standard   of   proof   for   rebutting   the   presumption   is   that   of preponderance of probabilities.  It has further been held that to rebut   the   presumption,   it   is   open   for   the   accused   to   rely   on evidence   led   by   him   or   the   accused   can   also   rely   on   the materials   submitted   by   the   complainant   in   order   to   raise   a probable   defence.   It   has   been   held   that   inference   of preponderance of  probabilities can  be drawn  not  only   from   the 14 materials brought on record by the parties but also by reference to the circumstances upon which they rely. 14. In   the   said   case,   i.e.   Baslingappa   v.   Mudibasappa (supra) ,   the   learned   Trial   Court,   after   considering   the   evidence and   material   on   record,   held   that   the   accused   had   raised   a probable   defence   regarding   the   financial   capacity   of   the complainant.       The   accused   was,   therefore,   acquitted. Aggrieved   thereby,   the   complainant   preferred   an   appeal   before the   High   Court.     The   High   Court   reversed   the   same   and convicted  the  accused.    This Court found that unless the  High Court   came   to   a   finding   that   the   finding   of   the   learned   Trial Court   regarding   financial   capacity   of   the   complainant   was perverse,  it  was  not  permissible  for   the  High   Court  to  interfere with the same.  15. In   the   present   case,   the   accused   appellant   had   examined Mr.   Sarsaiyyn,   Income   Tax   Officer,   Ward   No.18,   Circle   (II)   (5), who produced certified copies of the Income Tax Returns of the 15 complainant   for   the   financial   year   1995­96,   1996­97,   1997­98 and   1998­99.     The   certified   copies   of   the   Income   Tax   Returns established that the complainant had not declared that he had lent   Rs.3   lakh   to   the   accused.     It   further   established   that   the agricultural   income   also   was   not   declared   in   the   Income   Tax Returns.   16. The   learned   Trial   Court   further   found   that   from   the income which was shown in the Income Tax Return, which was duly exhibited, it was clear that the complainant(s) did not have financial capacity to lend money as alleged.   17. The   appellant   had   also   examined   D.W.2­Thiru   Iyyappan, Assistant   Manager,   City   Union   Bank,   Ramnagar   Branch   with regard   to   bank   transactions   made   by   the   sole   proprietorship firm, M/s Brinda Engineering.   18. D.W.3­Mr.   Subramaniam,   Manager,   Lakshmi   Vilas   Bank, Ganapathy Branch was also examined on behalf of the defence. The said witness also deposed that the complainant had signed 16 the   application   form   to   introduce   the   accused   to   open   the account in the bank.   19. D.W.4­Mr.   Ganesan,   Village   Administrative   Officer, Ganapathy  Village was also examined and he deposed that the land in S.F. No. 591/3 and 592/3 was in joint ownership, and, in the aforesaid survey numbers, the names of 27 persons were found.   20. After   analyzing   all   these   pieces   of   evidence,   the   learned Trial   Court   found   that   the   Income   Tax   Returns   of   the complainant   did   not   disclose   that   he   lent   amount   to   the accused, and that the declared income was not sufficient to give loan  of  Rs.3 lakh.    Therefore,  the  case  of  the  complainant  that he had given a loan to the accused from his agricultural income was   found   to   be   unbelievable   by   the   learned   Trial   Court.     The learned   Trial   Court   found   that   it   was   highly   doubtful   as   to whether   the   complainant   had   lent   an   amount   of   Rs.3   lakh   to the   accused.   The   learned   Trial   Court   also   found   that   the 17 complaint  had failed to  produce the promissory  note  alleged to have been executed by the accused on 25 th  October 1998.   After taking   into   consideration   the   defence   witnesses   and   the attending circumstances, the learned Trial Court found that the defence   was   a   possible   defence   and   as   such,   the   accused   was entitled to benefit of doubt.  The standard of proof for rebutting the   presumption   is   that   of   preponderance   of   probabilities. Applying  this  principle, the  learned Trial  Court had  found  that the   accused   had   rebutted   the   presumption   on   the   basis   of   the evidence of the defence witnesses and attending circumstances. 21. The scope of interference in an appeal against acquittal is limited.     Unless   the   High   Court   found   that   the   appreciation   of the   evidence   is   perverse,   it   could   not   have   interfered   with   the finding of acquittal recorded by the learned Trial Court.    22. Insofar   as   the   reliance   placed   by   Mr.   Prabhakar   on   the judgment   of   this   Court   in   the   case   of   Bir   Singh   v.   Mukesh Kumar   (supra)   is   concerned,   in   the   said   case,   though   the 18 accused   was   convicted   by   the   learned   Trial   Court,   which conviction   was   maintained   by   the   Appellate   Court,   the   High Court in its revisional jurisdiction interfered with the same and acquitted   the   accused.   This   Court   found   that   in   exercise   of revisional   jurisdiction   under   Section   482   of   the   Code   of Criminal   Procedure,   1973,   the   High   Court   could   not,   in   the absence of perversity, upset concurrent findings of fact.  In any case,   in   the   said   case,   the   accused   had   not   led   evidence   with regard to the financial capacity of the complainant.   This Court held   that   once   a   cheque   was   signed   and   handed   over   by   the accused, it would attract presumption under Section 139 of the N.I. Act in the absence of any cogent evidence to show that the cheque was not issued in the discharge of a debt.  23. In   the   case   of   Kalamani   Tex   and   another   v.   P. Balasubramanian   (supra),   the   learned   Trial   Court   had dismissed   the   complaint.     In   appeal,   at   the   behest   of   the complainant,   the   same   was   allowed   and   the   accused   were 19 convicted   for   the   offence   punishable   under   Section   138   of   the N.I. Act.  In an appeal at the behest of the original accused, this Court   while   affirming   the   order   of   the   High   Court   observed thus: “ 18.   Considering   the  fact   that   there  has been   an   admitted   business   relationship between   the   parties,   we   are   of   the opinion   that   the   defence   raised   by   the appellants does not inspire confidence or meet   the   standard   of   “preponderance   of probability”. In the absence of any other relevant   material,   it   appears   to   us   that the High Court did not err  in discarding the   appellants'   defence   and   upholding the onus imposed upon them in terms of Section 118 and Section 139 of NIA.” 24. It can thus be seen that in the facts of the said case, this Court found that the defence raised by the appellants/accused did   not   inspire   confidence   or   meet   the   standard   of “preponderance of probability”.   20 25. In the present case, we are of the considered opinion that the   defence   raised   by   the   appellant   satisfies   the   standard   of “preponderance of probability”. 26. Insofar as the reliance on the judgment of this Court in the case   of   Rohitbhai   Jivanlal   Patel   v.   State   of   Gujarat   and Anr.   (supra)   is   concerned,   in   the   said   case,   the   learned   Trial Court   had   acquitted   the   accused,   the   High   Court,   in   appeal, reversed the acquittal and convicted the accused for the offence punishable   under   Section   138   of   the   N.I.   Act.     Affirming   the order of the High Court, this Court held that merely by denial or merely by creation of doubt, the accused cannot be said to have rebutted   the   presumption   as   envisaged   under   Section   139   of the N.I. Act.     This Court held that unless cogent evidence was led   on   behalf   of   the   accused   in   defence   of   his   case,   the presumption   under   Section   139   of   the   N.I.   Act   could   not   be rebutted.     As   such,   the   said   judgment   also   would   not   be applicable to the facts of the present case.  21 27. In that view of the matter, we are further of the considered view that the High Court was not justified in reversing the order of acquittal of the appellant.   28. That   leaves   us   to   consider   the   Civil   Appeals.     Insofar   as the   Civil   Appeals   are   concerned,   the   High   Court,   by   two different   judgments   and   orders,   has   reversed   the   judgments and   orders   of   the   learned   Trial   Court   dismissing   the   suits, thereby   decreeing   them.     It   is   a   settled   proposition   of   law   that the standard of proof in criminal proceedings differs with that in civil proceedings.  29. A   distinguishing   fact   between   the   criminal   proceedings and   the   civil   proceedings   in   the   present   case   is   that,   while   in the criminal proceedings the complainant had failed to produce the promissory notes, in the civil proceedings, the complainant had   proved   the   promissory   notes.     The   High   Court   found   that the Civil Appeals were required to be decided on the basis of the preponderance of probabilities.   The High Court found that the 22 complainant   had   established   that   he   was   working   as   a   LIC Agent,   that   his   father   was   owning   extensive   agricultural properties   and   that   he   was   deriving   agricultural   income.     The High   Court,   on   the   basis   of   the   evidence   placed   on   record, relying   on   the   preponderance   of   probability,   came   to   a conclusion that the plaintiff had the financial ability to lend the sum of Rs.3 lakh as on 20 th  October 1998.  The High Court also found  that   the  appellant’s   wife  was  not   examined  as  a   witness in the said case so as to probabilize the defence plea.   The High Court   found   that   the   best   available   evidence   was   withheld   by the  defendants/appellants herein  and as such, the principle of adverse inference was also applicable.    30. Though it was sought  to  be argued before the High  Court that   in   view   of   the   judgment   in   the   criminal   proceedings,   the suit(s)   was   also   liable   to   be   dismissed,   the   High   Court   rightly observed   that   the   adjudication   in   civil   matters   is   based   on preponderance of probabilities whereas adjudication in criminal 23 cases is based on the principle that the accused is presumed to be   innocent   and   the   guilt   of   the   accused   should   be   proved   to the hilt and the proof should be beyond all reasonable doubt.   31. We,   therefore,   find   no   reason   to   interfere   with   the judgments   and   orders   passed   by   the   High   Court   in   the   Civil Appeals.   However, in the facts and circumstances of the case, we   are   inclined   to   modify   the   decree.     During   the   pendency   of the proceedings before this Court, the appellants have deposited an amount of Rs.7 lakh and Rs. 2 lakh pursuant to the orders of   this   Court   dated   20 th   February,   2009   passed   in   Criminal Appeal   No.   1978   of   2013   (arising   out   of   Special   Leave   Petition (Criminal)   No.1456   of   2009   and   connected   matter   and   dated 13 th   August,   2012   passed   in   Civil   Appeal   No.10501   of   2013 (arising   out   of  Special   Leave   Petition  (Civil)   No.23036   of   2012). The   said   amount   has   been   directed   to   be   invested   in   a   Fixed Deposit   Receipts   from   time   to   time.     We   are,   therefore,   of   the view   that,   in   the   facts   and   circumstances   of   the   present   case, 24 the   decree   needs   to   be   modified   restricting   it   to   the   amount already   deposited   by   the   appellants   in   both   the   proceedings with interest accrued thereon.   32. In the result, we pass the following order: (i) Criminal   Appeal   Nos.   1978   of   2013   and   1990   of   2013 are   allowed   and   the   common   judgment   of   conviction dated   28 th   October   2008   and   order   of   sentence   dated 30 th   October   2008   respectively   are   quashed   and   set aside.   The judgments and orders dated 10 th   July 2011 passed by the learned Trial Court is confirmed.  (ii) Civil Appeal Nos. 10500 of 2013 and 10501 of 2013 are dismissed.   However,   the   decrees   of   the   High   Court   are modified,   thereby   restricting   them   to   the   amount already deposited by the appellants in this Court in the civil   and   criminal   proceedings,   along   with   interest accrued thereon.   25 (iii) The   respondents   in   both   the   Civil   Appeals   would   be entitled   to   withdraw   50%   of   the   amount   each   from   the amount   deposited   in   this   Court   with   interest   accrued upto date.  33. There shall be no order as to costs.  Pending application(s), if any, shall stand disposed of.      …….........................J.             [B.R. GAVAI] …….........................J.             [M.M.  SUNDRESH] NEW DELHI; JANUARY 18, 2023  26