Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ajay Bhatia And 3 Others vs The State Of A.P.,Rep.,Pp
2023 Latest Caselaw 5918 AP

Citation : 2023 Latest Caselaw 5918 AP
Judgement Date : 8 December, 2023

Andhra Pradesh High Court - Amravati

Ajay Bhatia And 3 Others vs The State Of A.P.,Rep.,Pp on 8 December, 2023

Author: K. Suresh Reddy

Bench: K. Suresh Reddy

                      *HON'BLE SRI JUSTICE K. SURESH REDDY

            +CRIMINAL PETITION Nos. 7619, 7621 and 7625 of 2015
                           %Dated: 08-12-2023



# Ajay Bhatia (Director), Age: 48 years,
S/o. Prithvi Raj Bhatia,
R/o. L.Model Town,
Panipat, Haryana, and others.
                                                               ...      Petitioners
VERSUS

$ The State of Andhra Pradesh,
Through the Drugs Inspector, Bhimavaram,
W.G. Dist., Rep. by P.P. High Court of A.P.
                                                               ...      Respondent



!Counsel for the petitioners         : Mr. M.S. Srinivasa Iyengar, Senior Counsel,
                                       assisted by Mr. S. Lakshmi Narayana Reddy.

^Counsel for the respondent          : Assistant Public Prosecutor

<GIST :


>HEAD NOTE :


?Cases referred :

1.        2022 SCC OnLine SC 1383.
2.        (2011) 1 SCC 74
3.        (2014) 16 SCC 1
3.        (2010) 3 SCC 330
4.        (1971) 3 SCC 189
5.        (1981) 2 SCC 335
6.        (2006) 10 SCC 581
7.        (2010) 11 SCC 469
                                                                                                KSR,J
                                       2                  Crl.P.Nos.7619,7621 & 7625 of 2015 & batch




             HON'BLE SRI JUSTICE K. SURESH REDDY

     CRIMINAL PETITION Nos. 7619, 7621 and 7625 of 2015

COMMON ORDER:

Since similar issue is involved in all these criminal petitions filed under

Section 482 Cr.P.C., they were heard together and are being disposed of by

this common order.

2. Accused Nos.3 to 6 in C.C.Nos.129 of 2014, 131 of 2014 and 132 of

2014 on the file of the learned Principal Junior Civil Judge, Bhimavaram, West

Godavari District, filed the present Crl.P.Nos.7619 of 2015, 7621 of 2015 and

7625 of 2015 respectively, seeking to quash the proceedings against them in

the said C.Cs.

3. Facts of the cases, briefly stated, are as under:

The subject C.Cs. have been registered on the complaints filed by the

State under Section 11 of the Essential Commodities Act, 1955 (for short, 'the

Act of 1955'), for contravention of Para 8(3) and 14(1) of the Drugs (Prices

Control) Order, 1995 read with Section 3 of the Act of 1955, liable for

punishment under Section 7(1)(a)(ii) of the Act of 1955. It was alleged in the

complaints that on 20.05.2010, during inspection of M/s. Sri Lalitha Medical

and General Distributors at Bhimavaram, the Drugs Inspector, Bhimavaram,

found violations in respect of fixation of Maximum Retail Price of the drugs

manufactured by M/s. Laborate Pharmaceuticals India Ltd. (accused No.1- KSR,J

Firm). The violation alleged in the complaint in respect of C.C.No.129 of 2014

is in relation to pricing of LB Drox 500 mg. tablet, which contains chemical

compound Cefadroxil, the price of which is fixed at Rs.30.42 ps. per 10

tablets by the Government of India, vide S.O.No.2049(E) dated 30.11.2007,

whereas accused No.1-Firm was stated to be selling the said tablets at

Rs.72.50 ps. per 10 tablets, i.e., at an excess of Rs.40.08 ps. The violation

alleged in the complaint in respect of C.C.No.131 of 2014 is in relation to

pricing of LB Drox 250 mg. tablet, which contains chemical compound

Cefadroxil, the price of which is fixed at Rs.30.42 ps. per 10 tablets by the

Government of India, vide S.O.No.2049(E) dated 30.11.2007, whereas

accused No.1-Firm was stated to be selling the said tablets at Rs.43.52 ps.

per 10 tablets, i.e., at an excess of Rs.13.10 ps. Similarly, the violation

alleged in the complaint in respect of C.C.No.132 of 2014 is in relation to

pricing of N. Flox tablet, which contains chemical compound Norfloxacin, the

price of which is fixed at Rs.7.30 per one drop by the Government of India,

vide S.O.No.1335(E) dated 16.09.2005, whereas accused No.1-Firm was

stated to be selling the said drug at Rs.15.25 per one drop, i.e., at an excess

of Rs.7.95 ps. Upon seeking clarification from the manufacturer, i.e., accused

No.1-Firm, it was admitted by accused No.1-Firm that the prices so printed

on the subject drugs manufactured by them were in excess than the

Maximum Retail Price fixed by the Government of India and pleaded that the

said mistake was due to ignorance and not intentional. It was, therefore, KSR,J

alleged that accused No.1-Firm represented by A2 and its Directors - A3 to A6

contravened Para 8(3) and 14(1) of the Drugs (Prices Control) Order, 1995,

punishable under Section 7(1)(a)(ii) of the Act of 1955. The trial Court took

cognizance of the offences alleged and issued summons to accused Nos.3 to

6/petitioners herein. Aggrieved thereby, the petitioners filed the present

criminal petitions seeking to quash the proceedings against them in the

subject C.Cs. respectively.

4. Mr. M.S. Srinivasa Iyengar, learned Senior Counsel assisted by

Mr. S. Lakshmi Narayana Reddy, learned counsel for the petitioners, contends

that the petitioners, who are Directors of the Firm, are in no way responsible

for the conduct of the business of the Firm or day-to-day affairs of the Firm

and, therefore, they cannot be vicariously held liable and prosecuted for the

alleged offences. He further contends that it is only the persons who, at the

time of commission of the offence, were in-charge of the affairs of the

company and were responsible for the conduct of the business of the

company, are liable to be prosecuted. It is further contended that in the

complaint, specific averments should be made as to the role of the Directors

in the day-to-day activities of the company, but in none of the complaints,

such averments were made. Learned Senior Counsel, thus, contends that in

the absence of specific averments to show that the petitioners are

responsible for the day-to-day activities of the Firm and are involved in the

offences alleged, continuation of the subject criminal proceedings against KSR,J

them, merely because they are Directors of the Firm, is nothing but an abuse

of process of law and, therefore, prays to quash the proceedings against the

petitioners. In support of his argument, learned Senior Counsel relies on the

judgment of the Hon'ble Supreme Court in Lalankumar Singh v. State of

Maharashtra reported in 2022 SCC OnLine SC 1383.

5. On the other hand, learned Assistant Public Prosecutor appearing for

the respondent-State opposes the criminal petitions and submits that the

petitioners, being Directors of the Firm, are responsible for the day-to-day

affairs of the Firm and are, therefore, vicariously liable for the offences

committed by the Firm. In support of his argument, he places reliance on the

judgment of the Hon'ble Supreme Court in Iridium India Telecom Limited

v. Motorola Incorporated and others reported in (2011) 1 SCC 74.

6. This Court has considered the submissions made on either side and

perused the entire material available on record.

7. As per Section 10 of the Act of 1955, a Director of a company is liable

to be convicted for an offence committed by the company if he/she was in

charge of and was responsible to the company for the conduct of its

business, at the time the offence was committed, or if it is proved that the

offence was committed with the consent or connivance of, or was attributable

to any negligence on the part of the Director concerned. Thus, the liability

under Section 10 of the Act of 1955 arises from being in charge of and

responsible for the conduct of the business of the company at the relevant KSR,J

time when the offence was committed and not on the basis of merely holding

a designation or office in the company.

8. In Pooja Ravinder Devidasani v. State of Maharashtra reported

in (2014) 16 SCC 1, the Hon'ble Supreme Court, while dealing with Section

141 of the Negotiable Instruments Act, which is in pari materia to Section 10

of the Act of 1955, and while referring to its earlier decisions on the subject,

observed as under at paragraphs 17 to 21:

"17....... Every person connected with the Company will not fall into the ambit of the provision. Time and again, it has been asserted by this Court that only those persons who were in charge of and responsible for the conduct of the business of the Company at the time of commission of an offence will be liable for criminal action. A Director, who was not in charge of and was not responsible for the conduct of the business of the Company at the relevant time, will not be liable for an offence under Section 141 of the NI Act. In National Small Industries Corporation [National Small Industries Corporation Limited v. Harmeet Singh Paintal (2010) 3 SCC 330], this Court observed:

"13. Section 141 is a penal provision creating vicarious liability, and which, as per settled law, must be strictly construed. It is therefore, not sufficient to make a bald cursory statement in a complaint that the Director (arrayed as an accused) is in charge of and responsible to the company for the conduct of the business of the company without anything more as to the role of the Director. But KSR,J

the complaint should spell out as to how and in what manner Respondent 1 was in charge of or was responsible to the accused Company for the conduct of its business. This is in consonance with strict interpretation of penal statutes, especially, where such statutes create vicarious liability.

14. A company may have a number of Directors and to make any or all the Directors as accused in a complaint merely on the basis of a statement that they are in charge of and responsible for the conduct of the business of the company without anything more is not a sufficient or adequate fulfilment of the requirements under Section 141."

18. In Girdhari Lal Gupta v. D.H. Mehta & Anr. (1971) 3 SCC 189, this Court observed that a person "in charge of a business" means that the person should be in overall control of the day-to-day business of the Company.

19. A Director of a Company is liable to be convicted for an offence committed by the Company if he/she was in charge of and was responsible to the Company for the conduct of its business or if it is proved that the offence was committed with the consent or connivance of, or was attributable to any negligence on the part of the Director concerned [See: State of Karnataka v. Pratap Chand & Ors. (1981) 2 SCC 335].

20. In other words, the law laid down by this Court is that for making a Director of a Company liable for the offences committed by the Company under Section 141 of the NI Act, there must be KSR,J

specific averments against the Director showing as to how and in what manner the Director was responsible for the conduct of the business of the Company.

21. In Sabitha Ramamurthy v. R.B.S. Channabasavaradhya (2006) 10 SCC 581, it was held by this Court that:

"7.....it is not necessary for the complainant to specifically reproduce the wordings of the section but what is required is a clear statement of fact so as to enable the court to arrive at a prima facie opinion that the accused is vicariously liable. Section 141 raises a legal fiction. By reason of the said provision, a person although is not personally liable for commission of such an offence would be vicariously liable therefor. Such vicarious liability can be inferred so far as a company registered or incorporated under the Companies Act, 1956 is concerned only if the requisite statements, which are required to be averred in the complaint petition, are made so as to make the accused therein vicariously liable for the offence committed by the company."

(emphasis supplied)

By verbatim reproducing the words of the Section without a clear statement of fact supported by proper evidence, so as to make the accused vicariously liable, is a ground for quashing proceedings initiated against such person under Section 141 of the NI Act."

KSR,J

9. In State of NCT of Delhi through Prosecuting Officer,

Insecticides, Government of NCT, Delhi v. Rajiv Khurana reported in

(2010) 11 SCC 469, the Hon'ble Supreme Court reiterated the position

thus:

"17. The ratio of all these cases is that the complainant is required to state in the complaint how a Director who is sought to be made an accused, was in charge of the business of the company or responsible for the conduct of the company's business. Every Director need not be and is not in charge of the business of the company. If that is the position with regard to a Director, it is needless to emphasise that in the case of non- Director officers, it is all the more necessary to state what were his duties and responsibilities in the conduct of business of the company and how and in what manner he is responsible or liable."

10. Having taken note of the above decisions and in the light of the ratio

laid down to the effect that mere reproduction of the words of the Section,

without a clear statement of fact as to how and in what manner a Director of

the company was responsible for the conduct of the business of the

company, would not ipso facto make the Director vicariously liable, the

Hon'ble Supreme Court, in Lalankumar Singh (supra), held that the subject

complaint therein was totally lacking the requirement of Section 34 of the Act

of 1940, since no specific averments were made against the appellants

therein/Directors of the company.

KSR,J

11. Thus, from the above decisions, it is evident that for making a Director

of a company liable for the offences committed by the company, there must

be specific averments against the Director showing as to how and in what

manner the Director was responsible for the conduct of the business of the

company. A company may have a number of Directors and to array them as

an accused in a complaint, making them vicariously liable for the offences

merely on the basis of a statement to the effect that they are in charge of

and responsible for the conduct of the business of the company, without

attributing any specific role to them in the conduct of the business of the

company, is not a sufficient or adequate fulfillment of the requirements under

Section 10 of the Act of 1955.

12. Coming to the cases on hand, as seen from the complaints, except

alleging that A1-Firm represented by A2 and its Directors - A3 to A6

contravened para 8(3) and para 14(1) of the Drugs (Prices Control) Order,

1995, nothing has been stated regarding the role of A3 to A6 as Directors in

the conduct of the business of A1-Firm or its day-to-day activities, at the time

the alleged contraventions took place. There is not even a whisper that A3 to

A6 were in charge of and were responsible for the conduct of the business of

A1-Firm at the relevant time. Thus, in the absence of specific averments

indicating the duties and responsibilities of each of the petitioners in the

conduct of business of the Firm, being its Directors, and how and in what

manner they are responsible for the day-to-day activities of the Firm, KSR,J

prosecuting them for the offences alleged, would amount to abuse of process

of law. Reliance placed by the learned Assistant Public Prosecutor on the

judgment of the Hon'ble Supreme Court in Iridium India Telecom Limited

(supra), to contend that the petitioners, being Directors of the Firm, can be

prosecuted for the offences alleged, does not assist him in any manner, for

the reason that the same is distinguishable as in the said case, elaborate

details were furnished in the complaint pertaining to allegations of cheating

under Section 420 r/w Section 120-B I.P.C., with regard to the acts of the

company and its representatives willfully concealing facts so as to deceive the

complainant.

13. For reasons discussed above, proceedings in C.C.Nos.129 of 2014, 131

of 2014 and 132 of 2014 on the file of the learned Principal Junior Civil Judge,

Bhimavaram, West Godavari District, are hereby quashed so far as accused

Nos.3 to 6 therein/petitioners herein are concerned.

14. The criminal petitions are, accordingly, allowed. Pending interlocutory

applications, if any, shall stand closed.

___________________________________

K. SURESH REDDY, J Dt: 08.12.2023 IBL KSR,J

HON'BLE SRI JUSTICE K. SURESH REDDY

CRIMINAL PETITION Nos. 7619, 7621 and 7625 of 2015

Dt: 08.12.2023

IBL

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter