Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Hafsath Muhammed Sadique vs State Of Andhara Pradesh
2023 Latest Caselaw 72 AP

Citation : 2023 Latest Caselaw 72 AP
Judgement Date : 4 January, 2023

Andhra Pradesh High Court - Amravati
Hafsath Muhammed Sadique vs State Of Andhara Pradesh on 4 January, 2023
Bench: R Raghunandan Rao
                IN THE HIGH COURT OF ANDHRA PRADESH
                                       ***

Crl.P.Nos.12454, 12543, 12545, 12612 & 12626 of 2017 And Crl.P.Nos.508, 515, 763, 818 & 967 of 2018

Crl.P.No.12454/2017

BETWEEN:

# 1. M/s. Priyom Condiments Private Lilmited rep. by its Authorized Signatory, Sameer Muhamed Abdul Rahman, Reg. Office at VIII/141A, Edavankavu Temple Road, Kurichilakode, Kodanadu Post, Perumbavoor, Kerala State - 683544.

2. Khaleelu Rahman Kunhammad Haji Challakkara, Managing Director of M/s. Kaula Agro Foods Pvt., Ltd., R/o. Darunoon House, Mattul P.O., Kannur - 670302, Kerala State.

3. Sameer Muhamed Abdul Rahman, Additional Director and Whole time Director of M/s. Kaula Agro Goods Private Limited, R/o. Shareef Manzil, Mattambram Puthiyangadi Post, Madayi Kannur - 670304, Kerala State.

....Petitioners (A.1 to A.3) AND $ 1. State of Andhra Pradesh rep. by Public Prosecutor, High Court of Andhra Pradesh.

2. M/s. Venkata Ramana Traders, rep. by its written authority agent Maddi Vinay Kumar, S/o. Maddi Kasi Viswanadh, reg. office at Door No.12-27-104/A, 1st floor, Seelamvari Street, Kothapet, Guntur City.

3. Hfsath Muhammad Sadique, Additional Director of M/s. Kaula Agro Foods Pvt. Ltd., R/o. MPT House, Matool Central, Mattul Kannur - 670302, Kerala State.

... Respondents

Date of Judgment pronounced on : 04.01.2023

HON'BLE SRI JUSTICE R. RAGHUNANDAN RAO

1. Whether Reporters of Local newspapers : Yes/No May be allowed to see the judgments?

2. Whether the copies of judgment may be marked : Yes/No to Law Reporters/Journals:

3. Whether The Lordship wishes to see the fair copy : Yes/No Of the Judgment?

2 RRR,J Crl.P.No.12454 of 2017 & batch

*IN THE HIGH COURT OF ANDHRA PRADESH AT AMARAVATI

*HON'BLE SRI JUSTICE R. RAGHUNANDAN RAO

Crl.P.Nos.12454, 12543, 12545, 12612 & 12626 of 2017 And Crl.P.Nos.508, 515, 763, 818 & 967 of 2018

% Dated:04.01.2023

Crl.P.No.12454/2017

BETWEEN:

# 1. M/s. Priyom Condiments Private Lilmited rep. by its Authorized Signatory, Sameer Muhamed Abdul Rahman, Reg. Office at VIII/141A, Edavankavu Temple Road, Kurichilakode, Kodanadu Post, Perumbavoor, Kerala State - 683544.

2. Khaleelu Rahman Kunhammad Haji Challakkara, Managing Director of M/s. Kaula Agro Foods Pvt., Ltd., R/o. Darunoon House, Mattul P.O., Kannur - 670302, Kerala State.

3. Sameer Muhamed Abdul Rahman, Additional Director and Whole time Director of M/s. Kaula Agro Goods Private Limited, R/o. Shareef Manzil, Mattambram Puthiyangadi Post, Madayi Kannur - 670304, Kerala State.

....Petitioners (A.1 to A.3) AND $ 1. State of Andhra Pradesh rep. by Public Prosecutor, High Court of Andhra Pradesh.

2. M/s. Venkata Ramana Traders, rep. by its written authority agent Maddi Vinay Kumar, S/o. Maddi Kasi Viswanadh, reg. office at Door No.12-27-104/A, 1st floor, Seelamvari Street, Kothapet, Guntur City.

3. Hfsath Muhammad Sadique, Additional Director of M/s. Kaula Agro Foods Pvt. Ltd., R/o. MPT House, Matool Central, Mattul Kannur - 670302, Kerala State.

... Respondents Crl.P.No.12543/2017

BETWEEN:

# 1. M/s. Kaula Agro Foods Private Limited rep. by its Authorized Signatory, Sameer Muhamed Abdul Rahman, Reg. Office at VIII/141A, Edavankavu Temple Road, Kurichilakode, Kodanadu Post, Perumbavoor, Kerala State - 683544.

2. Khaleelu Rahman Kunhammad Haji Challakkara, Managing Director of M/s. Kaula Agro Foods Pvt., Ltd., R/o. Darunoon House, Mattul P.O., Kannur - 670302, Kerala State.

3. Sameer Muhamed Abdul Rahman, Additional Director and Whole time Director of M/s. Kaula Agro Goods Private Limited, R/o. Shareef Manzil, Mattambram Puthiyangadi Post, Madayi Kannur - 670304, 3 RRR,J Crl.P.No.12454 of 2017 & batch

Kerala State.

....Petitioners (A.1 to A.3) AND $ 1. State of Andhra Pradesh rep. by Public Prosecutor, High Court of Andhra Pradesh.

2. M/s. V.V.V. Spices India Private Limited, rep. by its Authorised Signatory Maddi Vinay Kumar, S/o. Maddi Kasi Viswanadh, reg. office at Door No.12-27-104/A, 1st floor, Seelamvari Street, Kothapet, Guntur City.

3. Hfsath Muhammad Sadique, Additional Director of M/s. Kaula Agro Foods Pvt. Ltd., R/o. MPT House, Matool Central, Mattul Kannur - 670302, Kerala State.

... Respondents Crl.P.No.12545/2017

BETWEEN:

# 1. M/s. Priyom Condiments Private Lilmited rep. by its Authorized Signatory, Sameer Muhamed Abdul Rahman, Reg. Office at VIII/141A, Edavankavu Temple Road, Kurichilakode, Kodanadu Post, Perumbavoor, Kerala State - 683544.

2. Khaleelu Rahman Kunhammad Haji Challakkara, Managing Director of M/s. Kaula Agro Foods Pvt., Ltd., R/o. Darunoon House, Mattul P.O., Kannur - 670302, Kerala State.

3. Sameer Muhamed Abdul Rahman, Additional Director and Whole time Director of M/s. Kaula Agro Goods Private Limited, R/o. Shareef Manzil, Mattambram Puthiyangadi Post, Madayi Kannur - 670304, Kerala State.

....Petitioners (A.1 to A.3) AND $ 1. State of Andhra Pradesh rep. by Public Prosecutor, High Court of Andhra Pradesh.

2. M/s. Venkata Ramana Traders, rep. by its written authority agent Maddi Vinay Kumar, S/o. Maddi Kasi Viswanadh, reg. office at Door No.12-27-104/A, 1st floor, Seelamvari Street, Kothapet, Guntur City.

3. Hfsath Muhammad Sadique, Additional Director of M/s. Kaula Agro Foods Pvt. Ltd., R/o. MPT House, Matool Central, Mattul Kannur - 670302, Kerala State.

... Respondents Crl.P.No.12612/2017

BETWEEN:

# 1. M/s. Kaula Agro Foods Private Limited rep. by its Authorized Signatory, Sameer Muhamed Abdul Rahman, Reg. Office at VIII/141A, Edavankavu Temple Road, Kurichilakode, Kodanadu Post, Perumbavoor, Kerala State - 683544.

2. Khaleelu Rahman Kunhammad Haji Challakkara, Managing Director of M/s. Kaula Agro Foods Pvt., Ltd., R/o. Darunoon House, Mattul P.O., Kannur - 670302, Kerala State.

4 RRR,J Crl.P.No.12454 of 2017 & batch

3. Sameer Muhamed Abdul Rahman, Additional Director and Whole time Director of M/s. Kaula Agro Goods Private Limited, R/o. Shareef Manzil, Mattambram Puthiyangadi Post, Madayi Kannur - 670304, Kerala State.

....Petitioners (A.1 to A.3) AND $ 1. State of Andhra Pradesh rep. by Public Prosecutor, High Court of Andhra Pradesh.

2. M/s. V.V.V. Spices India Private Limited, rep. by its Authorised Signatory Maddi Vinay Kumar, S/o. Maddi Kasi Viswanadh, reg. office at Door No.12-27-104/A, 1st floor, Seelamvari Street, Kothapet, Guntur City.

3. Hfsath Muhammad Sadique, Additional Director of M/s. Kaula Agro Foods Pvt. Ltd., R/o. MPT House, Matool Central, Mattul Kannur - 670302, Kerala State.

... Respondents Crl.P.No.12626/2017

BETWEEN:

# 1. M/s. Priyom Condiments Private Lilmited rep. by its Authorized Signatory, Sameer Muhamed Abdul Rahman, Reg. Office at VIII/141A, Edavankavu Temple Road, Kurichilakode, Kodanadu Post, Perumbavoor, Kerala State - 683544.

2. Khaleelu Rahman Kunhammad Haji Challakkara, Managing Director of M/s. Kaula Agro Foods Pvt., Ltd., R/o. Darunoon House, Mattul P.O., Kannur - 670302, Kerala State.

3. Sameer Muhamed Abdul Rahman, Additional Director and Whole time Director of M/s. Kaula Agro Goods Private Limited, R/o. Shareef Manzil, Mattambram Puthiyangadi Post, Madayi Kannur - 670304, Kerala State.

....Petitioners (A.1 to A.3) AND $ 1. State of Andhra Pradesh rep. by Public Prosecutor, High Court of Andhra Pradesh.

2. M/s. Venkata Ramana Traders, rep. by its written authority agent Maddi Vinay Kumar, S/o. Maddi Kasi Viswanadh, reg. office at Door No.12-27-104/A, 1st floor, Seelamvari Street, Kothapet, Guntur City.

3. Hfsath Muhammad Sadique, Additional Director of M/s. Kaula Agro Foods Pvt. Ltd., R/o. MPT House, Matool Central, Mattul Kannur - 670302, Kerala State.

... Respondents Crl.P.No.508/2018

BETWEEN:

# Hfsath Muhammad Sadique, Additional Director of M/s. Kaula Agro Foods Pvt. Ltd., R/o. MPT House, Matool Central, Mattul Kannur - 670302, Kerala State.

....Petitioners (A.1 to A.3) 5 RRR,J Crl.P.No.12454 of 2017 & batch

AND $ 1. State of Andhra Pradesh rep. by Public Prosecutor, High Court of Andhra Pradesh.

2. M/s. V.V.V. Spices India Private Limited, rep. by its Authorised Signatory Maddi Vinay Kumar, S/o. Maddi Kasi Viswanadh, reg. office at Door No.12-27-104/A, 1st floor, Seelamvari Street, Kothapet, Guntur City.

3. M/s. Kaula Agro Foods Private Limited rep. by its Authorized Signatory, Sameer Muhamed Abdul Rahman, Reg. Office at VIII/141A, Edavankavu Temple Road, Kurichilakode, Kodanadu Post, Perumbavoor, Kerala State - 683544.

4. Khaleelu Rahman Kunhammad Haji Challakkara, Managing Director of M/s. Kaula Agro Foods Pvt., Ltd., R/o. Darunoon House, Mattul P.O., Kannur - 670302, Kerala State.

5. Sameer Muhamed Abdul Rahman, Additional Director and Whole time Director of M/s. Kaula Agro Goods Private Limited, R/o. Shareef Manzil, Mattambram Puthiyangadi Post, Madayi Kannur - 670304, Kerala State.

... Respondents

Crl.P.No.515/2018

BETWEEN:

# Hfsath Muhammad Sadique, Additional Director of M/s. Kaula Agro Foods Pvt. Ltd., R/o. MPT House, Matool Central, Mattul Kannur - 670302, Kerala State.

....Petitioners (A.1 to A.3)

AND $ 1. State of Andhra Pradesh rep. by Public Prosecutor, High Court of Andhra Pradesh.

2. M/s. Venkata Ramana Traders, rep. by its written authority agent Maddi Vinay Kumar, S/o. Maddi Kasi Viswanadh, reg. office at Door No.12-27-104/A, 1st floor, Seelamvari Street, Kothapet, Guntur City.

3. M/s. Priyom Condiments Private Lilmited rep. by its Authorized Signatory, Sameer Muhamed Abdul Rahman, Reg. Office at VIII/141A, Edavankavu Temple Road, Kurichilakode, Kodanadu Post, Perumbavoor, Kerala State - 683544.

4. Khaleelu Rahman Kunhammad Haji Challakkara, Managing Director of M/s. Kaula Agro Foods Pvt., Ltd., R/o. Darunoon House, Mattul P.O., Kannur - 670302, Kerala State.

5. Sameer Muhamed Abdul Rahman, Additional Director and Whole time Director of M/s. Kaula Agro Goods Private Limited, R/o. Shareef Manzil, Mattambram Puthiyangadi Post, Madayi Kannur - 670304, Kerala State.

                                                                 ... Respondents
                                         6                                 RRR,J
                                                 Crl.P.No.12454 of 2017 & batch




Crl.P.No.763/2018

BETWEEN:

# Hfsath Muhammad Sadique, Additional Director of M/s. Kaula Agro Foods Pvt. Ltd., R/o. MPT House, Matool Central, Mattul Kannur - 670302, Kerala State.

....Petitioners (A.1 to A.3) AND $ 1. State of Andhra Pradesh rep. by Public Prosecutor, High Court of Andhra Pradesh.

2. M/s. Venkata Ramana Traders, rep. by its written authority agent Maddi Vinay Kumar, S/o. Maddi Kasi Viswanadh, reg. office at Door No.12-27-104/A, 1st floor, Seelamvari Street, Kothapet, Guntur City.

3. M/s. Priyom Condiments Private Lilmited rep. by its Authorized Signatory, Sameer Muhamed Abdul Rahman, Reg. Office at VIII/141A, Edavankavu Temple Road, Kurichilakode, Kodanadu Post, Perumbavoor, Kerala State - 683544.

4. Khaleelu Rahman Kunhammad Haji Challakkara, Managing Director of M/s. Kaula Agro Foods Pvt., Ltd., R/o. Darunoon House, Mattul P.O., Kannur - 670302, Kerala State.

5. Sameer Muhamed Abdul Rahman, Additional Director and Whole time Director of M/s. Kaula Agro Goods Private Limited, R/o. Shareef Manzil, Mattambram Puthiyangadi Post, Madayi Kannur - 670304, Kerala State.

... Respondents Crl.P.No.818/2018 BETWEEN:

# Hfsath Muhammad Sadique, Additional Director of M/s. Kaula Agro Foods Pvt. Ltd., R/o. MPT House, Matool Central, Mattul Kannur - 670302, Kerala State.

....Petitioners (A.1 to A.3) AND

$ 1. State of Andhra Pradesh rep. by Public Prosecutor, High Court of Andhra Pradesh.

2. M/s. Venkata Ramana Traders, rep. by its written authority agent Maddi Vinay Kumar, S/o. Maddi Kasi Viswanadh, reg. office at Door No.12-27-104/A, 1st floor, Seelamvari Street, Kothapet, Guntur City.

3. M/s. Priyom Condiments Private Lilmited rep. by its Authorized Signatory, Sameer Muhamed Abdul Rahman, Reg. Office at VIII/141A, Edavankavu Temple Road, Kurichilakode, Kodanadu Post, Perumbavoor, Kerala State - 683544.

4. Khaleelu Rahman Kunhammad Haji Challakkara, Managing Director of 7 RRR,J Crl.P.No.12454 of 2017 & batch

M/s. Kaula Agro Foods Pvt., Ltd., R/o. Darunoon House, Mattul P.O., Kannur - 670302, Kerala State.

5. Sameer Muhamed Abdul Rahman, Additional Director and Whole time Director of M/s. Kaula Agro Goods Private Limited, R/o. Shareef Manzil, Mattambram Puthiyangadi Post, Madayi Kannur - 670304, ... Respondents Crl.P.No.967/2018 BETWEEN:

# Hfsath Muhammad Sadique, Additional Director of M/s. Kaula Agro Foods Pvt. Ltd., R/o. MPT House, Matool Central, Mattul Kannur - 670302, Kerala State.

....Petitioners (A.1 to A.3) AND $ 1. State of Andhra Pradesh rep. by Public Prosecutor, High Court of Andhra Pradesh.

2. M/s. Venkata Ramana Traders, rep. by its written authority agent Maddi Vinay Kumar, S/o. Maddi Kasi Viswanadh, reg. office at Door No.12-27-104/A, 1st floor, Seelamvari Street, Kothapet, Guntur City.

3. M/s. Kaula Agro Foods Private Limited rep. by its Authorized Signatory, Sameer Muhamed Abdul Rahman, Reg. Office at VIII/141A, Edavankavu Temple Road, Kurichilakode, Kodanadu Post, Perumbavoor, Kerala State - 683544.

4. Khaleelu Rahman Kunhammad Haji Challakkara, Managing Director of M/s. Kaula Agro Foods Pvt., Ltd., R/o. Darunoon House, Mattul P.O., Kannur - 670302, Kerala State.

5. Sameer Muhamed Abdul Rahman, Additional Director and Whole time Director of M/s. Kaula Agro Goods Private Limited, R/o. Shareef Manzil, Mattambram Puthiyangadi Post, Madayi Kannur - 670304, Kerala State.

... Respondents

! Counsel for Petitioners : Sri M. Chalapati Rao

^Counsel for Respondent No.2 : Smt. K. Sesha Rajyam Sr. Counsel representing Smt. Hima Bindu

<GIST :

>HEAD NOTE:

? Cases referred:

1. (2007) 4 SCC 70

2. 2009 (2) ALD (Cri) 801

3. (2000) 2 SCC 745

4. 2018 (1) ALT 684

5. 2016 (2) ALT (CRI) 410 8 RRR,J Crl.P.No.12454 of 2017 & batch

HON'BLE SRI JUSTICE R. RAGHUNANDAN RAO

Crl.P.Nos.12454, 12545, 12612 & 12626 of 2017 And Crl.P.Nos.508, 515, 763, 818 & 967 of 2018

COMMON ORDER:

As these cases relate to a set of transactions between the same

parties, which raise common questions of fact and law, the same are

being disposed of by way of this common order.

2. The above 10 criminal petitions have arisen out of the

issuance of five cheques. The details of the criminal petitions are as

follows:

a) C.C.No.412 of 2017 had been filed against a cheque issued for a

sum of Rs.68,54,758.70 ps. Accused Nos.1 to 3 in the said case

have filed Crl.P.No.12612 of 2017 and accused No.4 has filed

Crl.P.No.967 of 2018.

b) C.C.No.30 of 2017 had been filed against a cheque issued for a

sum of Rs.25,00,000/-. Accused Nos.1 to 3 in the said case have

filed Crl.P.No.12454 of 2017 and accused No.4 has filed

Crl.P.No.515 of 2018.

c) C.C.No.31 of 2017 had been filed against a cheque issued for a

sum of Rs.25,00,000/-. Accused Nos.1 to 3 in the said case have

filed Crl.P.No.12545 of 2017 and accused No.4 has filed

Crl.P.No.818 of 2018.

9 RRR,J Crl.P.No.12454 of 2017 & batch

d) C.C.No.133 of 2017 had been filed against a cheque issued for a

sum of Rs.26,50,044/-. Accused Nos.1 to 3 in the said case have

filed Crl.P.No.12626 of 2017 and accused No.4 has filed

Crl.P.No.763 of 2018.

e) C.C.No.29 of 2017 had been filed against a cheque issued for a

sum of Rs.1,44,764/-. Accused Nos.1 to 3 in the said case have

filed Crl.P.No.12543 of 2017 and accused No.4 has filed

Crl.P.No.508 of 2018.

3. The facts in all these cases, according to the complainant,

are more or less similar. The 2nd respondent/complainant is a firm, which

is carrying on business in dry chillies in Guntur city. The 1st accused, in the

case of four cheques, is a private limited company by name M/s. Kaula

Agro Goods Private Limited. The 1st accused in the case of the cheque

relating to Crl.P.No.12454 of 2017 and Crl.P.No.515 of 2018 is M/s. Priyom

Condiments Private Limited. The 2nd accused is the Managing Director of

the 1st accused-company. The 3rd accused is said to be an additional and

whole time Director of the 1st accused-company and the 4th accused is

said to be an Additional Director of the 1st accused-company. Accused

Nos.2 to 4 representing the 1st accused-company, are said to have

approached the complainant for supply of dry chillies on credit. In this

way, the complainant had supplied chillies to the 1st accused-company, on

credit, and cheque bearing No.122663 dated 31.10.2016 for a sum of

Rs.68,54,758.70 ps.; cheque bearing No.241505 dated 31.08.2016 for a 10 RRR,J Crl.P.No.12454 of 2017 & batch

sum of Rs.25,00,000/-; cheque bearing No.241506 dated 31.07.2016 for a

sum of Rs.25,00,000/-; cheque bearing No.241510 dated 30.098.2016 for

a sum of Rs.26,50,044/-; and cheque bearing No.122664 dated

31.07.2016 for a sum of Rs.1,44,764/-; were issued by the 1st accused-

company to the complainant and the same were dishonoured upon

presentation. Notices were sent informing the accused of the dishonour of

the cheques and calling upon the accused to pay the same. Accused Nos.1

and 4 have received the notices. The accused Nos. 2 and 3 have managed

to get the said notices returned. However, the said notices would have to

be treated as served and the accused are liable for punishment. It is the

further case of the complainant that accused Nos.2 to 4 are in day-to-day

business of the 1st accused-company and the cheque that was issued in

the name of the 1st accused-company was issued with the consent of

accused Nos.2 to 4.

4. The grounds raised in each of these criminal petitions, by Sri

M. Chalapati Rao, learned counsel appearing for the petitioners, are as

follows:

Crl.P.No.12612 of 2017 and Crl.P.No.967 of 2018

a) The cheque issued by the accused was returned on the ground of

"connectivity failure" and not on the ground of insufficiency of

funds.

b) The cheque was issued to M/s. Sri Venkataramana Traders while

the name of the complainant is M/s. Venkataramana Traders.

11 RRR,J Crl.P.No.12454 of 2017 & batch

c) While the cheque was dated 31.10.2016, the authorisation to file

the complaint, filed by the complainant, is dated 17.12.2016 and as

such the said authorisation is invalid and cannot be the basis for

filing the complaint.

d) The registered notice was sent on the instructions of Sri Maddi Kasi

Viswanath, who is the managing partner of the complainant.

Consequently, Sri Maddi Vinay Kumar cannot be authorised to file

the complaint.

e) The complainant, which is said to be a partnership firm, has not

produced any registration certificate and as such the complainant

would have to be treated as an unregistered firm, which is not

entitled to file the present complaint on account of the bar under

Section 69 of the Indian Partnership Act, 1932.

f) The allegation that the 3rd accused had signed the cheque is

incorrect as nothing has been placed to show that the 3 rd accused

was authorised to sign the cheque.

g) The cheques were signed by an employee and not accused Nos.2

to 4, who are said to be the Directors of the 1st accused company.

h) The actual signatures of the 3rd accused is available at page 22 of

Crl.P.No.12612 of 2017 and a comparison of the signatures in this

page with the signature on the cheque would show to the naked

eye that the 3rd accused had not signed the cheque. Further, this 12 RRR,J Crl.P.No.12454 of 2017 & batch

fact has not been denied by the complainant in the vacate petition

filed by the complainant in the present case.

i) One Mr. Noushad K., Manager, who had actually signed the

cheque, is not a party to the complaint and as such the complaint

would have to fail.

j) Para-1 of the complaint states that the complainant is a limited

company while para-3 of the very same complaint shows that the

complainant is a firm. This clear contradiction, in the description of

the complainant, casts any amount of doubt as to the legal status

of the complainant and the maintainability of the complaint filed by

such an entity.

k) The 4th accused, who is a lady, had resigned as Director of the 1st

accused-company on 28.03.2016 itself and cannot be made liable

for any offence said to have been committed by the 1st accused-

company.

l) The 4th accused has been wrongly described as a man and the

complainant has not denied this fact in the vacate petition filed by

the complainant. The manner in which the 4th accused had been

described as a man would go to show that the petitioner is making

blind allegations without knowing the facts and with a view to

simply rope in all accused Nos.2 to 4 into the case.

13 RRR,J Crl.P.No.12454 of 2017 & batch

m) The allegations in paragraph-2 of the complaint relating to accused

Nos.2 to 4 are not sufficient to fasten any liability on accused Nos.2

to 4 or the Directors of the 1st accused-company.

Crl.P.Nos.12454 of 2017 and 515 of 2018; Crl.P.Nos.12543 of

2017 and 508 of 2018; Crl.P.Nos.12545 of 2017 and 818 of 2018;

and Crl.P.Nos.12626 of 2017 and 763 of 2018:-

5. Sri M. Chalapathi Rao, apart from reiterating the above

grounds, would raise additional grounds in these set of complaints. In

C.C.No. 29 of 2017, no certificate of registration has been filed. In the

other complaints, the certificate of registration filed by the complainant

shows that the firm had not been registered with the Registrar of Firms by

the time of the date of the cheque or the date of the legal notice. This

gives rise to two disqualifications. The complainant, as an unregistered

firm, at the relevant time, cannot file a complaint. Further, as the

complainant was not a registered firm, it would not be able to initiate any

litigation for recovery of its debts. This would mean that there was no

legally enforceable debt existing as on the date of presentation of the

cheque or the date on which the legal notice has been issued or on the

date on which the time granted for payment of the amounts in the

dishonoured cheques had expired. As only cheques issued for discharge of

legally enforceable debts can be the basis for a complaint under Section

138 of the Negotiable Instruments Act, the present complaint would have

to fail.

14 RRR,J Crl.P.No.12454 of 2017 & batch

6. The complaint does not make any specific averment against

the directors of A.1-company, who are arrayed as accused in the

complaint. In the absence of specific allegations that the directors are in

day to day management of the company with specific allegations relating

to the role of each of the directors in the company, the directors of the

company cannot be arrayed as accused in the complaint. He relies upon

the judgment of the Hon'ble Supreme Court in S.M.S. Pharmaceuticals

Ltd., vs. Neeta Bhalla and Anr.,1 and the judgment of the Delhi High

Court in Sunita Palta and Ors., vs. M/s. KIT Marketing Pvt., Ltd., in

Crl.M.C.No.1410 of 2018 dated 03.03.2020.

7. Smt. K. Sesha Rajyam, learned Senior Counsel appearing for

Smt. Hima Bindu, learned counsel for the 2nd respondent-complainant,

would submit that the grounds raised by the petitioners would not, in any

manner, affect the complaints filed by the 2nd respondent-complainant.

She would submit that the allegations and the grounds raised by the

petitioners are only for the purpose of delaying the trial in these matters.

8. Smt. K. Sesha Rajyam, would further submit that the

description of the lady director as a male director is only a typographical

error and that can not mean that the complainant, without even knowing

about the role of the lady director, had roped in the lady director as an

accused.





    (2007) 4 SCC 70
                                     15                                 RRR,J
                                              Crl.P.No.12454 of 2017 & batch


9. Smt. K. Sesha Rajyam, learned Senior Counsel would draw

the attention of this Court to the specific averments in the complaint, that

petitioners 2 to 4 had approached the complainant for supply of cashew

nuts with the promise of clearing the cheques issued for payment of such

sale of cashew nuts and that the cheques, under consideration, were

issued with their consent. She would contend that such allegations are

sufficient to meet the objection raised by the petitioners, that specific

allegations have not been made against the directors of the company.

10. Smt. K. Sesha Rajyam, further submits that the return of the

cheque on the ground of "connectivity failure" is sufficient to maintain a

complaint under Section 138 of the Negotiable Instruments Act as the test

in such complaints is whether there were sufficient funds in the account to

clear the said cheque, and such a test can only be carried out in the

course of the trial of the complaint. Consequently, these criminal petitions

would have to be dismissed.

11. Smt. K. Sesha Rajyam, would submit that non-inclusion of

the Manager of the company, who according to the petitioners, had signed

the cheque, would not, in any manner, affect the maintainability of the

complaint. It is the drawer of the cheque, who would be the accused and

where a cheque is signed on behalf of a company, the said company

would be A.1 and the directors who are involved in the day to day affairs

of the company and who were aware of the issuance of the cheque and

dishonour of the cheque, would be liable to be arrayed as accused in the 16 RRR,J Crl.P.No.12454 of 2017 & batch

complaint. As such, non-inclusion of the alleged signatory of the cheque is

not fatal to the case.

12. Smt. K. Sesha Rajyam, learned Senior Counsel would also

rely upon the judgment of the Full Bench of the erstwhile High Court of

Andhra Pradesh in Dr. A.V. Ramanaiah vs. M. Shekhar2 to contend

that a criminal complaint is maintainable by an unregistered firm also. She

would further submit that an unregistered firm can also seek to recover all

its debts by registering itself prior to the filing of the case before the civil

Court. She would thus submit that the contention of the petitioners that

there is no legally recoverable debt, against which the cheques in question

have been issued, would have to be discarded.

Consideration of the Court:

13. Sri M. Chalapati Rao, learned counsel for the petitioners, has

raised various preliminary grounds before making his submissions on two

grounds - non-registration of complainant firm and the lack of specific

averments in relation to the directors of A.1-company. The said objections

are being considered before the main objections are being taken up.

Crl.P.No.12612 of 2017 and Crl.P.No.967 of 2018

a) The contention of the petitioners is that a complaint under section

138 of the Negotiable Instruments Act, would be maintainable only if the

2009 (2) ALD (Cri) 801 17 RRR,J Crl.P.No.12454 of 2017 & batch

cheques are returned with the noting that the dishonour is on account of

insufficiency of funds, and that a complaint cannot be filed if the cheque is

returned dishonoured on the ground of connectivity failure. As contended

by Smt. K. Sesha Rajyam, learned Senior Counsel, the question whether

there were enough funds in the account, to cover the amount set out in

the cheques, would be the subject matter of the trial. In the

circumstances, the said question would have to be decided in the trial and

cannot be decided by this Court in the present criminal petitions.

b) The difference in the name written on the cheque would not, in

any manner, make the complaint invalid. The cheque was presented

through the account of the complainant and was returned by the bank of

the accused on the ground of insufficiency of funds or connectivity failure

and not on the ground of difference in the name of the payee.

c) The contention that the complainant is not maintainable, because

the authorisation to file the complaint was given after the date of the

cheque, cannot be accepted. The authorisation, for filing a complaint on

behalf of a juristic person, need not be obtained even prior to the date of

the cheque. In fact, the need for filing a complaint would arise only after

the dishonour of the cheque and it is only at that stage that a company or

a firm would commence the process of filing a complaint by authorising

one or more persons or officers of the company or firm to file the

complaint.

18 RRR,J Crl.P.No.12454 of 2017 & batch

d) The contention that the complaint can be filed only by the

person, who instructed the counsel to issue the legal notice, and that the

complaint would not be maintainable, if any other person is authorised,

cannot be accepted. In the course of its business, a company or a firm

can always delegate the initial issuance of notice to one of its officers and

subsequently delegate the function of filing the complaint to any other

officer or person. In the usual course, companies and firms, in business,

always have a turnover of employees and firms or companies cannot be

non-suited merely because the partner / director / employee, who was

initially authorised to issue the legal notice, had left the said company or

firm.

e) The question whether non-filing of the registration certificate is

fatal to the complaint, is a matter which would have to be considered

along with the main objections raised by Sri M. Chalapati Rao.

(f) (g) (h) & (i) The contention of the petitioners is that the cheque

in question had been signed by one Sri K. Noushad, who is an employee

of the company and the complaint would have to be quashed on the twin

grounds of non-inclusion of Sri K. Noushad as an accused and the

incorrect submission of the complainant that accused No.3 had signed the

cheque. A complaint under Section 138 Negotiable Instruments Act is to

be filed against the drawer of the cheque. If the drawer of a cheque is a

company or a firm, the signatory to the cheque would not be relevant and

it would only be the company or the firm which would have to be arrayed 19 RRR,J Crl.P.No.12454 of 2017 & batch

as an accused. However, in the case of a company / firm, the director or a

partner who is in the management of the company and / or who are

aware of the transaction, issuance of the cheque and subsequent

dishonour of the cheque on account of insufficiency of funds, can also be

arrayed as an accused in view of the provisions of Section 138 read with

Section 142 of Negotiable Instruments Act. In this process, the non-

inclusion of the person, who signed the cheque on behalf of the company

or firm would not, in any manner, result in the complaint being dismissed.

In any event, the question of who signed the cheque is a matter of fact,

which has to be determined in the trial.

j) The discrepancy in the description of the complainant as a limited

company in one part of the complaint and as a firm in another part of the

complaint would not be fatal to the complaint. The basic pleadings in the

complaint clearly show that the complainant is a firm. In fact, the main

objection raised in the present set of criminal petitions, is that the

complainant firm has not registered itself prior to the transactions

between the complainant and the petitioners. In such a situation, the

minor discrepancy in the description of the complaint, will not detract from

the maintainability of the complaint.

(k) & (l) The 4th accused is said to have resigned as a director of

A.1-company on 28.03.2016 itself and cannot be made liable for any

offence. This contention would require the accused persons, to adduce

evidence to show that the 4th accused has resigned as a director of A.1-

20 RRR,J Crl.P.No.12454 of 2017 & batch

company on 28.03.2016 itself. Further, the letter of resignation produced

by the petitioners in the criminal petition cannot be accepted without the

same being tested in the course of trial. As far as description of the 4th

accused as a man is concerned, the question whether the said mis-

description is on the basis of a genuine ignorance of the gender of the 4 th

accused and the role of the 4th accused, if any, in the functioning of A.1-

company, or whether it was a genuine typographical error as stated by

the de facto complainant, is a matter for trial and cannot be decided by

this Court in the present proceedings.

m) The question whether sufficient allegations have been made

against accused 2 to 4 to fasten them with the vicarious liability of the

dishonour of cheques is one of the main grounds raised by Sri M.

Chalapathi Rao, and will be dealt with while dealing with this issue.

14. The above grounds were taken in all these criminal petitions,

as such, the said grounds are taken to be raised by the petitioners and

answered by this Court, in all the petitions, in the manner set out above.

15. Sri M. Chalapati Rao, learned counsel for the petitioners,

would contend that Section 69 of the Indian Partnership Act, 1932 bars an

unregistered firm from filing any suit for recovery of money. He would

submit that the said bar would extend even to criminal complaints and

more specifically to complaints filed under Section 138 of the Negotiable

Instruments Act. Sri M. Chalapati Rao, would place reliance upon the

following table to contend that the firm was not registered at any stage of 21 RRR,J Crl.P.No.12454 of 2017 & batch

the criminal process commencing from the issuance of the cheque to

intimation of dishonour of the cheque of the accused / petitioners.

Sl.   C.C.No./Crl.P.No    Date of         Date of Dishonour   Cause         of   Date      of   Firm
No                        Cheque          Date of legal       return        of   complaint      registration
                                          notice              cheque                            date

1     CC: 29 / 2017       31.07.2016      31.08.2016             Funds
      CrlP:12543/2017     Rs.1,44,764/-      16.09.2016        insufficient      27.10.2016      Not filed
      Crlp:508/2018
2.    C.C: 30/2017        31.08.2016      08.09.2016             Exceeds
      Crl.P:              Rs.25,00,000    16.09.2016          Arrangement 27.10.2016               Filed
      12454/2017          /-                                         s                          06.10.2016
      Crl.P: 515/2018
3.    C.C: 31/2017        31.07.2016      31.08.2016             Exceeds
      Crl.P:              Rs.25,00,000    16.09.2016          Arrangement 27.10.2016               Filed
      12545/2017          /-                                         s                          06.10.2016
      Crl.P: 818/2018
4.    C.C: 133/2017       30.09.2016      01.10.2016             Exceeds
      Crl.P:              Rs.26,50,044    17.10.2016          Arrangement 01.12.2016               Filed
      12626/2017          /-                                         s                          06.10.2016
      Crl.P: 763/2018
5.    C.C: 412/2017       31.10.2016      01.22.2016           Connectivit
      Crl.P:              Rs.68,54,758    19.11.2016                y            02.01.2017      Not filed
      12612/2017          /-                                      failure
      Crl.P: 967/2018



16. He would submit that the alleged debt against which the

cheques were said to have been issued to the complainant firm is not a

legally recoverable debt as the complainant firm was not a registered firm

when the cheque was presented for payment or when notice of dishonour

of the cheque and consequent demand for payment of the dishonoured

amount had been issued by the complainant and served on the 22 RRR,J Crl.P.No.12454 of 2017 & batch

petitioners. He would submit that in such circumstances, the complaint

itself is not maintainable as the cheque was not issued for recovery of a

legally enforceable debt.

17. Smt. K. Sesha Rajyam, learned Senior Counsel relies upon

the Full Bench judgment of the erstwhile High Court of Andhra Pradesh in

Dr. A.V. Ramanaiah vs. M. Shekhar to contend that an unregistered

firm is not barred from initiating a complaint under Section 138 of the

Negotiable Instruments Act.

18. A perusal of the said judgment would show that the Full

Bench was considering the question of whether an unregistered

partnership firm could maintain a complaint under Section 138 of the

Negotiable Instruments Act. The judgment of the Full Bench is binding on

this Court and I am in respectful agreement with the ratio laid down by

the Full Bench. However, Sri M. Chalapati Rao, learned counsel for the

petitioners would contend that the Full Bench had not considered the

question whether the debt against which the cheque is said to have been

issued is a legally enforceable debt or not. He contends that the bar under

Section 69 of the Indian Partnership Act clearly prohibits recovery of the

said debt by legal means as the unregistered firm cannot file a suit for

recovery of any debt. He would submit that the issuance of the cheques

cannot be treated as cheques being issued for payment of a legally

enforceable debt. Consequently, the complaint itself would not be

maintainable, even if the judgment of the Full Bench of this Court 23 RRR,J Crl.P.No.12454 of 2017 & batch

mentioned above is brought into the picture. He relies upon the

judgements in Kusum Ingots & Alloys Ltd., vs Pennar Paterson

Securities Ltd.,3 and New India Assurance Co. Ltd., vs. M/s Varsha

Aqua Farm Visakhapatnam4.

19. Section 69 of the Indian Partnership Act reads as follows:

69. Effect of non-registration.--

(1) No suit to enforce a right arising from a contract or conferred by this Act shall be instituted in any court by or on behalf of any person suing as a partner in a firm against the firm or any person alleged to be or to have been a partner in the firm unless the firm is registered and the person suing is or has been shown in the Register of Firms as a partner in the firm.

(2) No suit to enforce a right arising from a contract shall be instituted in any Court by or on behalf of a firm against any third party unless the firm is registered and the persons suing are or have been shown in the Register of Firms as partners in the firm.

(3) The provisions of sub-sections (1) and (2) shall apply also to a claim of set-off or other proceeding to enforce a right arising from a contract, but shall not affect,--

(a) the enforcement of any right to sue for the dissolution of a firm or for accounts of a dissolved firm, or any right or power to realise the property of a dissolved firm, or

(b) the powers of an official assignee, receiver or Court under the Presidency-towns Insolvency Act, 1909 (3 of 1909) or the Provincial Insolvency Act, 1920 (5 of 1920) to realise the property of an insolvent partner.

(2000) 2 SCC 745

2018 (1) ALT 684 24 RRR,J Crl.P.No.12454 of 2017 & batch

(4) This section shall not apply,--

(a) to firms or to partners in firms which have no place of business in 8 [the territories to which this Act extends], or whose places of business in 9 [the said territories], are situated in areas to which, by notification under 10 [section 56], this Chapter does not apply, or

(b) to any suit or claim of set-off not exceeding one hundred rupees in value which, in the Presidency-towns, is not of a kind specified in section 19 of the Presidency Small Cause Courts Act, 1882 (5 of 1882), or, outside the Presidency- towns, is not of a kind specified in the Second Schedule to the Provincial Small Cause Courts Act, 1887 (9 of 1887), or to any proceeding in execution or other proceeding incidental to or arising from any such suit or claim. State Amendments

20. The said provision prohibits recovery of any debts by way of

filing of a suit unless the firm is registered. A learned single judge of this

Court, in 2018 (1) ALT 684, New India Assurance Co. Ltd., Vs M/s Varsha

Aqua Farm Visakhapatnam, while considering the effect of section 69 of

the Partnership Act on a suit filed by an unregistered firm, had held that a

suit filed by an unregistered firm would be hit by the bar under Section 69

and subsequent registration would not rectify the said defect. There can

be no quarrel with this principle.

21. The bar under the provisions of Section 69 of the Indian

Partnership Act would operate only against such firms which file a suit

without registering themselves. However, an unregistered firm can always

register itself, and then file a suit for recovery of its debts. The question 25 RRR,J Crl.P.No.12454 of 2017 & batch

whether the debt is legally enforceable or not, would arise only at the

stage of filing of the suit. It cannot be said that the cheque issued for

payment of a debt of an unregistered firm would amount to a cheque

being issued for clearing a legally unenforceable debt. The judgement of

the Hon'ble Supreme Court in Kusum Ingots & Alloys Ltd., vs. Pennar

Paterson Securities Ltd., does not set out any principle to the contrary.

22. In the circumstances, the said contention of the petitioners

would have to fail.

23. Sri M. Chalapati Rao, learned counsel for the petitioners had

taken the objection that the requirement under Section 141 of the

Negotiable Instruments Act is that specific allegations relating to the

specific role and involvement of directors in the affairs of the company

and the specific role and involvement of the directors in transactions

relating to issuance and dishonour of the cheques would have to be set

out before directors / partners of a company/firm can be read into a

Section under the Negotiable Instruments Act. He relies upon the

judgements in S.M.S. Pharmaceuticals Ltd., vs. Neeta Bhalla and

Anr.,; Narendra Kurangi and Ors., vs. M/s. Greenmint India

Agritech Pvt. Ltd.,5; and the judgment of the Hon'ble High Court of

Delhi in the matter of Sunita Palta and Ors., vs. M/s KIT Marketing

Pvt., Ltd., dated 03.03.2020 in CRL.M.C. 1410 of 2018.





    2016 (2) ALT (CRI) 410
                                         26                                 RRR,J
                                                  Crl.P.No.12454 of 2017 & batch


24. Section 141 of the Negotiable Instruments Act reads as

follows:

141. Offences by companies.--(1) If the person committing an offence under section 138 is a company, every person who, at the time the offence was committed, was in charge of, and was responsible to, the company for the conduct of the business of the company, as well as the company, shall be deemed to be guilty of the offence and shall be liable to be proceeded against and punished accordingly:

Provided that nothing contained in this sub-section shall render any person liable to punishment if he proves that the offence was committed without his knowledge, or that he had exercised all due diligence to prevent the commission of such offence:

Provided further that where a person is nominated as a Director of a company by virtue of his holding any office or employment in the Central Government or State Government or a financial corporation owned or controlled by the Central Government or the State Government, as the case may be, he shall not be liable for prosecution under this Chapter. (2) Notwithstanding anything contained in sub-section (1), where any offence under this Act has been committed by a company and it is proved that the offence has been committed with the consent or connivance of, or is attributable to, any neglect on the part of, any director, manager, secretary or other officer of the company, such director, manager, secretary or other officer shall also be deemed to be guilty of that offence and shall be liable to be proceeded against and punished accordingly. Explanation.--For the purposes of this section, --

27 RRR,J Crl.P.No.12454 of 2017 & batch

(a) "company" means anybody corporate and includes a firm or other association of individuals; and

(b) "director", in relation to a firm, means a partner in the firm.

25. The principle laid down in the above judgments is that a bald

allegation that the directors / partners of a company / firm are involved in

the day to day affairs of a company / firm would not be sufficient. Specific

allegations relating to the role and nature of their functions in the

company / firm and their involvement, if any, in the transactions relating

to the issuance and dishonour of the cheque, have to be specifically spelt

out before any director / partner of the company would be arrayed as an

accused in such cases. In the present cases, the allegations that are

required for making out a case, against the accused no. 2 to 4, in terms of

the above judgments, are not available.

26. However, the matter does not end there. Section 141 of the

Negotiable Instruments Act has two limbs. The first limb contained in

section 141 (1) brings directors and persons responsible for the day to day

management of the company into the ambit of section 138. The second

limb, contained in section 141 (2), which starts with a non obstante

clause, stipulates that if it is proved that any offence under section 138

has been committed with the connivance or consent or neglect of any

director, or other officers mentioned therein, the said director or officer

would also be liable for the offence.

28 RRR,J Crl.P.No.12454 of 2017 & batch

27. In the present case, the allegation in all the complaints, in

relation to petitioners 2 to 4 is as follows:

"The accused No.1, represented by Accused No.1 represented by Accused Nos.2 to 4 have approached the complainant for supply of dry chillies accordingly the supply was made by way of credit and accused and accused No.1, rep. by accused Nos.2 to 4 have availed the credit facility on getting the supplies of dry chillies and in that course all accused have fell in due for the dry chillies supplied as per the khata maintained there is a outstanding balance of Rs.1,00,98,971/- and also the interest payable thereupon.

The complainant firm further submits that as against the said balance on repeated persuasions to discharge the same, the accused No.1 represented by accused No.3 being the authorized signatory with the consent of the accused Nos.2, 3 and 4 who are in day to day business activity have issued a cheque holding by the accused No.1."

28. The said allegations, in terms of section 141(2), make out a

case against the accused 2 to 4. The question whether these allegations

are true or not, can only be answered after a proper trial is conducted in

the matter.

29. For all the aforesaid reasons, these criminal petitions are

dismissed. However, the 4th accused in all these cases, who is the

petitioner in Crl.P.No.967 of 2018, Crl.P.No.515 of 2018, Crl.P.No.818 of

2018, Crl.P.No.763 of 2018 and Crl.P.No.508 of 2018, is said to be a

pardanashin lady. In such circumstances her presence during the trial of 29 RRR,J Crl.P.No.12454 of 2017 & batch

the above complaints is dispensed with, except when her presence is

necessary for examination.

As a sequel, pending miscellaneous petitions, if any, shall stand

closed.

__________________________ R. RAGHUNANDAN RAO, J.

4th January, 2023 Js.

30 RRR,J Crl.P.No.12454 of 2017 & batch

HON'BLE SRI JUSTICE R. RAGHUNANDAN RAO

Crl.P.Nos.12454, 12545, 12612 & 12626 of 2017 And Crl.P.Nos.508, 515, 763, 818 & 967 of 2018

4th January, 2023

Js.

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter