Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ganesh Benzoplast Limited ... vs Morgan Securities Credits ...
2021 Latest Caselaw 6694 Bom

Citation : 2021 Latest Caselaw 6694 Bom
Judgement Date : 26 April, 2021

Bombay High Court
Ganesh Benzoplast Limited ... vs Morgan Securities Credits ... on 26 April, 2021
Bench: A.S. Gadkari
       ssm                         1             wp127.20gp-final.doc

             IN THE HIGH COURT OF JUDICATURE AT BOMBAY

                      CRIMINAL APPELLATE JURISDICTION

                  CRIMINAL WRIT PETITION NO.127 OF 2020

                                       WITH

                   INTERIM APPLICATION NO.220 OF 2020
                                   IN
                 CRIMINAL WRIT PETITION NO. 127 OF 2020

Ganesh Benzoplast Limited
Through its authorized representative
Mr.Ramesh Pilani                               ....Petitioner.
      Vs.
Morgan Securities Credits
Private Limited & Anr.                         ....Respondents.

                                       WITH

                 CRIMINAL WRIT PETITION NO. 128 OF 2020

                                       WITH

                   INTERIM APPLICATION NO.221 OF 2020
                                   IN
                  CRIMINAL WRIT PETITION NO.128 OF 2020

Ganesh Benzoplast Limited
Through its authorized representative
Mr.Ramesh Pilani                               ....Petitioner.
      Vs.
Prakash Aggarwal & Anr.                        ....Respondents.

                                       WITH

                 CRIMINAL WRIT PETITION NO. 129 OF 2020

                                       WITH

                     INTERIM APPLICATION NO.222 OF 2020
                                     IN

                                                                               1/34



    ::: Uploaded on - 26/04/2021               ::: Downloaded on - 08/09/2021 19:45:04 :::
        ssm                         2            wp127.20gp-final.doc

                  CRIMINAL WRIT PETITION NO.129 OF 2020

Ganesh Benzoplast Limited
Through its authorized representative
Mr.Ramesh Pilani                              ....Petitioner.
     Vs.
Meera Goyal & Anr.                            ....Respondents.

                                       WITH

                 CRIMINAL WRIT PETITION NO. 130 OF 2020

                                       WITH

                   INTERIM APPLICATION NO.223 OF 2020
                                   IN
                 CRIMINAL WRIT PETITION NO. 130 OF 2020

Ganesh Benzoplast Limited
Through its authorized representative
Mr.Ramesh Pilani                              ....Petitioner.
      Vs.
Suresh Chand Goyal & Anr.                     ....Respondents.

                                 WITH
                 CRIMINAL WRIT PETITION NO. 348 OF 2020

Suresh Chand Goyal                            ....Petitioner.
      Vs.
1 The State Of Maharashtra
2 Ganesh Benzoplast Limited                   ....Respondents.

                                 WITH
                 CRIMINAL WRIT PETITION NO. 349 OF 2020

Prakash Aggarwal                              ....Petitioner.
      Vs.
1 The State Of Maharashtra
2 Ganesh Benzoplast Limited                   ....Respondents.

                                 WITH
                 CRIMINAL WRIT PETITION NO. 357 OF 2020


                                                                              2/34



    ::: Uploaded on - 26/04/2021              ::: Downloaded on - 08/09/2021 19:45:04 :::
         ssm                              3              wp127.20gp-final.doc

Meera Goyal                                           ....Petitioner.
     Vs.
1 The State Of Maharashtra
2 Ganesh Benzoplast Limited                           ....Respondents.


Mr. M.G. Shukla a/w Ms. Chaula Solanki a/w Mr. H.H. Nagi i/by Nagi &
Associates for the Petitioners in Writ Petition Nos.127 of 2020, 128 of 2020,
129 of 2020 and 130 of 2020 and for the Respondent No.2 in Writ Petition
Nos.348/2020, 349 of 2020 and 357 of 2020.
Mr. Aabad Ponda, Senior Advocate a/w Mr. Abhishek Gupta and Mr. Ravi
Mishra i/by MZM Legal for the Petitioners in WP Nos. 348 of 2020, 349 of
2020 and 357 of 2020 and for Respondent-accused in Writ Petition Nos.127
of 2020, 128 of 2020, 129 of 2020 and 130 of 2020.
Mr. A.R. Patil, APP for the Respondent-State in all Petitions.

                                            CORAM : A. S. GADKARI, J.

RESERVED ON : 10th MARCH, 2021 PRONOUNCED ON : 26th APRIL, 2021.

JUDGMENT:-

1) The aforementioned Petitions are filed under Article 227 of the

Constitution of India and under Section 482 of the Code of Criminal

Procedure, 1973 (for short, 'Cr.P.C.').

The Petitioner Ganesh Benzoplast Limited is Complainant in CC

No.56/SW/2011 pending on the file of learned Metropolitan Magistrate,

Railway Mobile Court, Andheri, Mumbai. The Respondent No.1 in WP No.

127 of 2020 i.e. Morgan Securities Credits Pvt. Ltd. is accused No.1 and

Petitioners in WP No.348 of 2020, 349 of 2020 and 357 of 2020 are original

accused Nos.3, 4 and 2 respectively in the said complaint.

For the sake of brevity, the parties herein will be hereinafter

referred to as per their nomenclature in the said complaint i.e.

ssm 4 wp127.20gp-final.doc

'complainant' and 'accused'.

2) All the Petitioners impugn Judgments and Orders dated 2 nd

December, 2019 passed in Criminal Revision Application Nos.128 of 2017,

167 of 2017, 168 of 2017 and 166 of 2017, by the learned Additional

Sessions Judge, Borivali Division, Dindoshi, Mumbai. The said Revisions

were filed by Accused against the Order of issuance of process under

Sections 406, 420 r/w Section 34 of the Indian Penal Code r/w Section 15-

HA of the SEBI Act, 1992, by the learned Metropolitan Magistrate, Railway

Mobile Court, Andheri, Mumbai, below Exh-1, in CC No.56/SW/2011, by

its Order dated 22nd March, 2017.

2.1) Writ Petition No.127 of 2020 filed by the complainant impugns

Judgment and Order passed in Criminal Revision Application No.128 of

2017 by the Revisional Court, thereby completely exonerating accused

No.1, Morgan Securities Pvt. Ltd.. The Criminal Writ Petition Nos.128 of

2020, 129 of 2020 and 130 of 2020 impugn Orders of the Revisional Court

to the extent, it exonerated accused Nos.2 to 4 from the offences under Sec.

420 of IPC and under Sec. 15-HA of the SEBI Act.

2.2) Writ Petition Nos.348 of 2020 and 349 of 2020 and 357 of

2020 are filed by accused Nos.3,4 and 2 respectively challenging the

impugned Orders to the extent, it upheld issuance of process Order under

Section 406 r/w Section 34 of the IPC against them, being Directors of

accused No.1-company.

           ssm                           5               wp127.20gp-final.doc

2.3)             As common questions of facts and law are involved in all the

aforestated Petitions, the same are decided and disposed off by this

common Judgment.

3) Heard Mr. Aabad Ponda, learned Senior Advocate for the

Petitioners in WP Nos.348 of 2020, 349 of 2020 and 357 of 2020 and for

the Respondent-accused in WP Nos.127 of 2020, 128 of 2020, 129 of 2020

and 130 of 2020, Mr. M.G. Shukla, learned counsel for the Petitioners in WP

Nos.127 of 2020, 128 of 2020, 129 of 2020 and 130 of 2020 and for the

Respondent No.2 in WP Nos.348 of 2020, 349 of 2020 and 357 of 2020 and

Mr. A.R. Patil, learned APP for the State in all the Petitions.

4) Complainant has filed the aforestated complaint bearing CC

No.56/SW/2011 before the learned Magistrate on 11th February, 2011.

It is the case of the complainant that, the complainant is a

company incorporated under the provisions of Companies Act, 1956. That,

Ganesh Benzoates Pvt. Ltd. is the sister concern company of the

complainant and as a Guarantor provided the security to the accused on

behalf of complainant against the Inter Corporate Deposit (ICD) facility

provided by the accused No.1, to the complainant to the extent of Rs.50

lacs. The accused Nos.2 to 4 are the Directors of accused No.1-company

and are responsible for day to day affairs and acts of accused No.1.

4.1) In the month of March, 2000 accused No.1 Morgan Securities

Credits Pvt. Ltd. (for short, 'Morgan') agreed to provide an ICD facility to

ssm 6 wp127.20gp-final.doc

the complainant, Ganesh Benzoplast Limited (for short, 'Ganesh') to the

tune of Rs.50 lacs. Accordingly, on 7th March, 2000, ICD Agreement, D.P.

Note, Letter of Continuity, ICD Receipt, Personal Guarantee Deed and

Corporate Guarantee Deed were executed between the parties. Morgan (A-

No.1) paid Rs.50 lacs to Ganesh vide cheque No.048526 dated 7 th March,

2000.

4.2) A Letter of Pledge dated 7th March, 2000 was executed by

Ganesh in favour of Morgan and Ganesh pledged 15 lakh Equity Shares in

Demat form, owned by it in favour of Morgan. The said shares were

pledged with the accused only as a security. At the time of pledging of the

said shares with accused, the value of each share was Rs.16 and 15 lakh

shares were worth Rs.2 crore 40 lakhs. The said shares could not be sold

and transferred pursuant to the Pledge Agreement and SEBI guidelines. A

sudden market depression led to a fall in the value of the pledged shares.

Morgan therefore, issued notice dated 3rd May, 2000 to Ganesh asking it to

pledge additional shares as the value of pledged shares had decreased to

Rs.1,24,50,000/-, resulting in a short-fall of Rs.75,50,000/- from the agreed

security cover i.e. 200% of the ICD amount. At that relevant time, the value

of shares was Rs.8.30 to 8.50 per share.

4.3) Complainant Ganesh faced acute financial hardship due to

global recession and could not repay the ICD and therefore, on the due

date of said ICD i.e. on 5th June, 2000 asked Morgan to recover ICD dues by

ssm 7 wp127.20gp-final.doc

selling the pledged shares and remitting the balance sale proceeds to the

complainant. At that time, the accused No.1 Morgan assured that, as and

when they would sale Security then they will inform accordingly and give

credit balance amount of sale proceeds. That, the accused despite sending

notice kept assuring that, they will give details of shares in due course and

kept on recovering interest on ICD and asked complainant not to mix the

issue of sale of shares with interest on ICD. The complainant paid interest

on ICD from time to time i.e. between 28 th September, 2000 to 6th August,

2001. Morgan issued notice on 2nd August, 2001 to Ganesh (complainant)

as the value of pledged shares had fallen to Rs.44,25,000/- and demanded

repayment of ICD of Rs.50 lakhs, failing which the pledged shares would be

sold.

4.4) The complainant by its communication dated 14 th August, 2001

informed Morgan proposing to repay initially Rs.25 lakhs in 5 equal

monthly installments at Rs.5 lakhs in cash starting from August, 2001.

Complainant also informed Morgan that, the first installment of Rs.5 lakhs

will be paid to it on or before 25th August, 2001.

4.5) That, on 14th August, 2001, the accused invoked clause No.17

of the ICD Agreement and appointed a Sole Arbitrator, claiming balance

loan amount against the complainant. That, the accused even after

invoking the Arbitration Clause, illegally sold 15 lakh pledged shares

between 24th August, 2001 to 12th September, 2001 for an amount of

ssm 8 wp127.20gp-final.doc

Rs.24,67,631/-, when the matter was already referred to the Arbitrator on

14th August, 2001. That, the accused No.1 with malafide intention and

motive with its pre-planned scheme and arrangement gave effect to the sale

of security by illegal ways. Complainant sought information on the sale of

shares in the said Arbitration proceedings, and Morgan disclosed that the

same took place via NSE from 24th August, 2001 to 12th September, 2001.

Morgan filed evidence in the Arbitration proceedings, disclosed the

transferees name as Doogar and Associates Ltd.. That, Doogar and

Associates Ltd. changed its name to Morgan Ventures Ltd. in the year 2004.

The complainant got suspicious about the conduct of accused and inquired

with the Registrar of Companies for the details of the constitution of both

the companies i.e. Morgan and the transferee company i.e. M/s. Doogar

and Associates Ltd.. It was revealed that, the Directors of both the

companies are the same i.e. accused Nos.2 to 4 herein.

4.6) In the year 2006, complainant applied to BSE and NSE for

details of the sale of shares by Morgan between 24 th August, 2001 to 12th

September, 2001. After receiving details from Stock Exchange and the

registered agent of complainant, the doubt of complainant was confirmed

and it was revealed that, most of the shares were sold by the accused at the

closing time of the share market and that too, at the lowest price of the day.

4.7) It is the specific case of the complainant that, the shares which

were entrusted with the accused were dishonestly misappropriated and

ssm 9 wp127.20gp-final.doc

converted for illegal gains by the accused. That, when the first notice was

given by the accused company to the complainant on 3 rd May, 2000, the

market price of the shares was Rs.8.50 per share. That means total price of

15 lakh shares was Rs.1,27,50,000/-. That, the accused in order to acquire

more shares of complainant, waited for further fall in the share price and

sold them only in August/September, 2001 for Rs.24,67,531/-. The accused

thus, jointly and severally by fraudulent means not only committed criminal

breach of trust but also committed the act of cheating against the

complainant. That, by indulging into circular trading, the accused also

committed violation of Sec.15 of SEBI Act. In this brief premise, the

present complaint is filed before the learned Magistrate.

5) The record indicates that, learned Magistrate by its Order dated

6th August, 2011 had directed the Police Inspector of Andheri Police Station,

Mumbai to make an inquiry under Section 202 of Code of Criminal

Procedure, 1973 in the matter and to submit a report. Accordingly, on 16 th

March, 2012, the Senior Inspector of Police, Andheri Police Station,

Mumbai, submitted his Inquiry Report before the learned Magistrate. The

learned Magistrate by its Order dated 11 th September, 2012 had earlier

issued process against all the accused, for the offence punishable under

Sections 403, 406, 420 and 120-B of the Indian Penal Code. The said

Order of issuance of process was challenged by the accused before the

Sessions Court by filing Revision Application Nos.1276 of 2012 and 132 to

ssm 10 wp127.20gp-final.doc

134 of 2015. The said Revisions were allowed by the learned Additional

Sessions Judge by its Judgment and Order dated 16 th January, 2016, on the

ground that, there was defect in recording verification statement of the

representative of the complainant under Section 200 of Cr.P.C., as a pre-

typed verification statement was produced by the learned Advocate for the

complainant and the same was accepted by the Trial Court. The learned

Additional Sessions Judge, while allowing the said Revisions directed the

learned Magistrate to re-record verification under Section 200 of the Cr.P.C.

and to proceed with the said case.

6) The learned Magistrate accordingly recorded fresh verification

statement of complainant's authorized representative Shri. Bhupendra R.

Pitale under Section 200 of Cr.P.C., on 9th February, 2016 and also recorded

evidence after verification of Mr.Ramesh S. Pilani of the complainant on

12th July, 2016. The learned Magistrate after perusing complaint,

verification of complainant and the documents filed in support thereof and

the Inquiry Report under Section 202 of Cr.P.C. dated 16 th March, 2012,

submitted by Senior Inspector of Police of Andheri Police Station, was

pleased to issue process under Sections 406. 420 r/w 34 of the IPC r/w

Sec.15-HA of the SEBI Act, 1992 against the accused by its Order dated 22 nd

March, 2017 passed below Exh-1 in the said complaint.

7) Feeling aggrieved by the said Order dated 22 nd March, 2017

passed by the learned Magistrate, issuing process, the accused filed

ssm 11 wp127.20gp-final.doc

Criminal Revision Application Nos.128, 166, 167 and 168 of 2017, in the

Court of Sessions at Dindoshi, Mumbai. The Revision Applications were

partly allowed by impugned Orders dated 2 nd December, 2019. The process

issued against accused No.1 Morgan was set aside in its entirety. The

process issued against accused Nos.2 to 4 under Section 420 of IPC and

Sec.15-HA of SEBI Act has also been set aside. The Revisional Court,

however, has upheld issuance of process against Directors (A-Nos.2 to 4) of

Accused No.1 company to the extent of Sec.406 r/w 34 of the IPC.

8) As such, the Directors (A-Nos.3,4 & 2) have filed aforestated

Criminal Writ Petition Nos.348, 349 and 357 of 2020, challenging the

impugned Order to the extent it upheld the summoning Order under

Section 406 read with 34 of the IPC against them.

The complainant Ganesh has filed aforestated Writ Petition

No.127 of 2020 challenging complete exoneration of Morgan (A-No.1) vide

impugned Order dated 2nd December, 2019. The complainant Ganesh has

also filed aforestated Criminal Writ Petition Nos.128, 129 and 130 of 2020

challenging the impugned Orders to the extent it exonerated the Directors

of Morgan for the offences under Section 420 of IPC and under Section 15-

HA of SEBI Act.

9) It is to be noted here that, at the outset Mr. Shukla the learned

counsel for the complainant on instructions from its authorized

representative, submitted that, the complainant is not pressing for

ssm 12 wp127.20gp-final.doc

application of Section 15-HA of SEBI Act and the allegations made in the

complaint to that extent will not be hereinafter further pursued. The said

statement is accepted.

10) Mr. Ponda, learned Senior counsel appearing for the accused

pointed out various clauses from the Letter of Pledge (Agreement) dated 7 th

March, 2000 executed between the parties and submitted that, in view of

the specific clauses in the said Pledge Agreement, the accused had given

power to the complainant to sell the said shares in case of particular

eventuality. That, as per the clauses of the said Agreement, the accused

had right to sell shares, which they exercised and sold the said shares.

That, the accused can even sell the said shares to its group companies. He

submitted that, in view thereof, there cannot be any breach of trust and or

cheating by the accused as alleged by the complainant.

10.1) He submitted that, at the time of issuance of process Order

dated 22nd March, 2017, the arbitration award dated 9 th December, 2015

was declared by the learned Arbitrator and the findings recorded therein

were not taken into consideration by the Trial Court. That, the averments in

the complaint and the objections raised by the accused persons in the

arbitration proceedings are similar. That, the interpretation of clauses of

the Pledge Agreement of the accused have been accepted by the Arbitrator.

He submitted that, the arbitration award dated 9th December, 2015 has

binding effect. That, the award mentions that, there are no breaches

ssm 13 wp127.20gp-final.doc

committed by the accused and therefore, in his submission, no criminal act

also has been made out by the complainant in his complaint. By relying on

paragraph Nos. 25 and 26 of the decision delivered by the Hon'ble Supreme

Court in the case of Hindustan Construction Company Ltd. & Anr. Vs. Union

of India & Ors. (Writ Petition (Civil) No.1074 of 2019) dated 27 th

November, 2019 , he submitted that, even if the said arbitration award is

challenged under Section 34 of the Arbitration and Conciliation Act, 1996,

its binding effect does not gets stayed automatically and it holds the field

till it is set aside.

10.2) Mr. Ponda further submitted that, the whole case put-forth by

the complainant has to be appreciated in view of the stringent terms

incorporated in the said Agreement. That, by reading the clauses of

Agreement, it can clearly be gathered that, accused were having power to

sell the said shares to an entity of their choice. That, the clauses mentioned

in the Letter of Pledge (Agreement) cannot be ignored and ought to have

been taken into consideration by the Trial Court at the first place while

issuing process against the accused. He submitted that, summoning of an

accused in a criminal case is a serious matter. Criminal law cannot be set

into motion, as a matter of course. That, the allegations made in the

complaint even if given face value and taken to be correct in its entirety,

does not disclose an offence. He submitted that, the present complaint filed

by the accused, is filed for causing harassment to the accused. He

ssm 14 wp127.20gp-final.doc

submitted that, there is no legal evidence connecting the accused with any

crime, much less the offences alleged as the materials are not capable of

being converted into legal evidence and therefore, the proceedings against

the accused are also liable to be quashed. He submitted that, a perusal of

complaint would indicate that, the complainant has not made specific

allegations against accused Nos.2 to 4 and therefore, also the present

complaint is not maintainable. In support of these contentions, Mr. Ponda

relied on the following decisions of the Hon'ble Supreme Court.

1     Charanjit         Singh       Chadha   &   Ors.      Vs.      Sudhir         Mehra,

      MANU/SC/0514/2001 : AIR 2001 SC 3721;

2     International Advanced Research Centre for Powder Metallurgy and

New Materials (ARCI) & Ors. Vs. Nimra Cerglass Technics (P) Ltd. &

Ors., MANU/SC/1063/2015 : (2016) 1 SCC 348;

3 Pepsi Foods Ltd. & Ors. Vs. Special Judicial Magistrate & Ors.,

MANU/SC/1090/1998 : AIR 1998 SC 128;

4 All Cargo Movers (I) Pvt. Ltd. & Ors. Vs. Dhanesh Badarmal Jain &

Ors., MANU/SC/8047/2007 : AIR 2008 SC 247;

5 Suryalakshmi Cotton Mills Ltd. Vs. Rajvir Industries Ltd. & Ors.,

MANU/SC/7050/2008 : AIR 2008 SC 1683;

6 M. Mohan Vs. The State represented by the Deputy Superintendent

of Police, MANU/SC/0161/2011 : AIR 2011 SC 1238;

7     The Superintendent & Remembrancer of Legal Affairs, West Bengal






         ssm                          15                  wp127.20gp-final.doc

        Vs. S.K. Roy, MANU/SC/0229/1974 : AIR 1974 SC 794;

8       GHCL Employees Stock Option Trust Vs. India Infoline Ltd.,

        MANU/SC/0271/2013 : AIR 2013 SC 1433;

9       Sushil Sethi & Ors. Vs. The State of Arunachal Pradesh & Ors.,

        MANU/SC/0119/2020 : AIR 2020 SC 765;

10      Suresh      Vs.      Mahadevappa   Shivappa      Danannava           &      Ors.,

        MANU/SC/0110/2005 : AIR 2005 SC 1047.

10.3)          Mr. Ponda further submitted that, it is well settled that, every

breach of contract would not give rise to an offence of cheating and only on

those cases breach of contract would amount to cheating where there was

any deception played at the very inception. That, if the intention to cheat

has developed later on, the same cannot amount to cheating. In support of

his contentions, he relied on two decisions of the Hon'ble Supreme Court

viz. (i) Uma Shankar Gopalika Vs. State of Bihar & Ors. MANU

/SC/1233/2004 : (2005) 10 SCC 336 and (ii) Vesa Holdings Private

Limited & Anr. Vs. State of Kerala & Ors., reported in (2015)8 SCC 293.

10.4) Mr. Ponda submitted that, the Indian Penal Code does not

contain any provision for attaching vicarious liability on the part of the

Managing Director or Directors of the company, when the accused is the

company. In the absence of any provision laid down under the statute, a

Director of a company or an employee cannot be held to be vicariously

liable for any offence committed by the company itself. That, a vicarious

ssm 16 wp127.20gp-final.doc

liability can be fastened only by reason of a provision of a statute and not

otherwise and for the said purpose, a legal friction has to be created. In

support of these contentions, he relied on the following decisions of the

Hon'ble Supreme Court :-

1 Maksud Saiyed Vs. State of Gujarat & Ors., MANU/SC/7923/2007 :

(2008) 5 SCC 668;

2 S.K. Alagh Vs. State of U.P. & Ors., MANU/SC/7162/2008 : AIR 2008

SC 1731;

3 R. Kalyani Vs. Janak C. Mehta & Ors., MANU/SC/8183/2008 :(2009)

1 SCC 516;

4 Sharon Michael & Ors. Vs. State of Tamil Nadu & Ors.

MANU/SC/8454/2008 : (2009) 3 SCC 375;

5 Keki Hormusji Gharda & Ors. Vs. Mehervan Rustom Irani & Ors.,

MANU/SC/0798/2009 : AIR 2009 SC 2594 : (2009) 7 scc 475;

6 Sunil Bharti Mittal Vs. Central Bureau of Investigation,

MANU/SC/0016/2015 : AIR 2015 SC 923;

7 Shiv Kumar Jatia Vs. State of NCT of Delhi, MANU/SC/1154/2019 :

AIR 2019 SC 4463 : (2019) 17 SCC 193.

10.5) Two contrary submissions were advanced by the learned

counsel for the Accused i.e. (i) Company cannot be held liable for the acts

of its Directors and (ii) Directors cannot be held responsible for the act of

company as the Letter of Pledge dated 7 th March, 2000 was executed in

ssm 17 wp127.20gp-final.doc

favour of Accused No.1-company. He inter-alia contended that, none of the

accused persons herein have committed any offence as alleged by the

complainant.

10.6) He submitted that, the present complaint is filed in February,

2011 for the alleged offence which took place in the year 2001 and

therefore it is hit by delay. He submitted that, before issuing the Order

dated 22nd March 2017, thereby issuing process against the accused, the

learned Magistrate did not call for fresh report under Section 202 of Cr.P.C..

He therefore, prayed that, the Petition Nos.348, 349 and 357 of

2020 filed by the accused be allowed and the Petitions filed by the

complainant may be dismissed summarily.

11) Per contra, Mr. Shukla, learned counsel for the complainant

vehemently opposed the Petitions filed by the accused. He submitted that,

in view of the specific allegation of the complainant of cheating as

contemplated under Section 420 of Indian Penal Code in the present case,

limitation would not apply to it and therefore complaint is not hit by delay.

He submitted that, the alleged delay by the accused persons in filing the

present complaint has been properly explained by the witnesses of the

complainant namely Shri. Bhupendra R. Pitale and Shri. Ramesh S. Pilani

while recording their verification statement dated 9 th February, 2016 and

evidence after verification dated 12th July, 2016 respectively. He submitted

that, the facts in the present case are so complex and interwoven that the

ssm 18 wp127.20gp-final.doc

dishonest intention of the accused can be derived at the time of trial only.

That the legitimate prosecution initiated by the complainant should not be

scuttled at its inception. He submitted that, the accused invoked provisions

of Arbitration by giving notice on 14 th August, 2001 and from 24th August,

2001 to 12th September, 2009 sold shares of the complainant company

allegedly in open market, only to one single buyer i.e. Doogar and

Associates Ltd. and it cannot be termed as a coincidence. That, the accused

Nos.2 to 4 herein are also the Directors of the said Doogar and Associates

Ltd. (now, Morgan Ventures Ltd.). That the accused sold shares of

complainant company, to its sister concern at a very low rate and that too at

the time of closure of share market. He submitted that, the report

submitted by the Senior Inspector of Police, Andheri Police Station under

Section 202 of Cr.P.C. dated 16 th March, 2012 clearly mentions that, the

accused herein sold the said shares subsequently for higher rate in the

market. That, the police have found substance in the complaint of the

complainant and have accordingly submitted report before the Magistrate.

11.1) While responding to the contention of the learned counsel for

the accused that, the accused No.1 company cannot be held vicariously

liable, Mr. Shukla submitted that, the companies and corporate houses can

no longer claim immunity from criminal prosecution on the ground that,

they are incapable of possessing the necessary mens-rea for the commission

of criminal offences. That, a company is liable to be prosecuted and

ssm 19 wp127.20gp-final.doc

punished for criminal offences. That, there is no immunity to the company

from prosecution merely because the prosecution in respect of the offences

for which the punishment prescribed is mandatory imprisonment. In

support of his contention, he relied on a decision of the Hon'ble Supreme

Court in the case of Iridium India Telecom Ltd. Vs. Motorola Incorporated &

Ors., reported in (2011) 1 SCC 74 : LAWS(SC) 2010 10 13. He submitted

that, the Revisional Court has committed an error, by not taking into

consideration the ratio laid down by the Hon'ble Supreme Court in the case

of Iridium India Telecom Ltd. (supra) while allowing the Revision

Application No.128 of 2017 filed by the accused No.1-Morgan. He

submitted that, Morgan is equally responsible for the offence committed by

other accused persons as the complainant has also alleged conspiracy. That

the Trial Court while issuing process by its Order dated 22 nd March, 2017

has applied Section 34 of the Indian Penal Code and therefore, also the

presence of accused No.1-Company at the time of final adjudication of the

complaint is must.

11.2) Mr. Shukla submitted that, the accused invoked Arbitration

clause on 14th August, 2001, however, claimed and accepted interest on the

complainant upto 6th August, 2001. He submitted that, the report under

Section 202 of Cr.P.C. filed by the police mentions the said fact of repayment

of interest by the complainant. He therefore submitted that, it is thus clear

that, all the accused persons had intention to commit act of cheating

ssm 20 wp127.20gp-final.doc

against the complainant. He submitted that, all the ingredients for

commission of offence under Sections 406, 420 read with 120-B or 34 of

the Indian Penal Code have been incorporated in the complaint by the

complainant and no fault of whatsoever nature can be found out for

deleting Section 420 of the IPC from it. He submitted that, the Revisional

Court has committed an error in setting aside the Order of issuance of

process for the offence punishable under Section 420 read with 34 of the

IPC against the accused Nos.2 to 4 by its impugned Orders.

He therefore prayed that, the Writ Petition Nos.127 to 130 of

2020 filed by the complainant be allowed in its entirety and Writ Petitions

filed by the accused be dismissed summarily.

12) It is to be noted here that, most of the contentions and or

submissions advanced by the learned Senior counsel for the accused,

recorded hereinabove, have been answered by the Hon'ble Supreme Court

in its recent decision, in the case of Priti Saraf & Anr. Vs. State of NCT of

Delhi & Anr. in Criminal Appeal No(s). 296 of 2021 dated 10 th March,

2021. The Hon'ble Supreme Court, after taking into consideration its

various decisions in the field, has held that, it being a settled principle of

law that, to exercise powers under Section 482 of Cr.P.C., the complaint in

its entirety shall have to be examined on the basis of the allegation made in

the complaint /FIR/charge-sheet and the High Court at that stage was not

under an obligation to go into the matter or examined its correctness. That,

ssm 21 wp127.20gp-final.doc

whatever appears on the face of the complaint/FIR/charge-sheet shall be

taken into consideration without any critical examination of the same. The

offence ought to appear ex-facie on the complaint/FIR/charge-sheet and

other documentary evidence if any, on record. It is further held that, it is

thus settled that the exercise of inherent power of the High Court is an

extra-ordinary power which has to be exercised with a great care and

circumspection in deciding whether the case is rarest of rare case, to scuttle

the prosecution at its inception. That, in the matter of exercise of inherent

power by the High Court, the only requirement is to see whether

continuance of the proceedings would be a total abuse of the process of the

Court. The Cr.P.C. contains a detailed procedure for investigation, framing

of charge and trial, and in the event when the High Court is desirous of

putting a halt to the known procedure of law, it must use proper

circumspection with great care and caution to interfere in the

complaint/FIR/charge-sheet in exercise of its inherent jurisdiction. The

Hon'ble Supreme Court has further observed that, we would like to add

that, whether the allegations in the complaint are otherwise correct or not

has to be decided on a basis of the evidence to be led during the course of

trial. Simply because, there is a remedy provided for breach of contract or

arbitral proceedings initiated at the instance of the appellants, that does not

by itself clothe the court to come to a conclusion that, Civil remedy is the

only remedy and the initiation of Criminal proceedings, in any manner, will

ssm 22 wp127.20gp-final.doc

be an abuse of the process of the Court for exercising inherent powers of

the High Court under Section 482 Cr.P.C. for quashing of such proceedings.

It is further held that, in fact, many a times offence of cheating is

committed in the course of commercial transactions and illustrations have

been set out under Sections 415, 418 and 420 IPC. That, so far as initiation

of arbitral proceedings is concerned, there is no correlation with the

Criminal proceedings.

13) The Hon'ble Supreme Court has thus made it clear that, in fact,

many a times offence of cheating is committed in the course of commercial

transactions. That, initiation of arbitral proceedings has no correlation with

the criminal proceedings. In view thereof, the contentions raised by the

learned Senior Counsel and recorded in para Nos.(10),(10.1),(10.2) and

(10.3) hereinabove, do not hold any substance in it, as the arbitral

proceedings initiated by accused has no bearing on the present criminal

case.

The criminal complaint filed by the complainant therefore, has

to be considered independently.

14) It is the settled position of law that, at the stage of issuance of

process or a challenge to an Order of issuance of process, the Court at this

juncture would not consider the defence of the accused. That, ordinarily,

defence of an accused although appears to be plausible should not be taken

into consideration for exercise of the said jurisdiction. That, the High Court

ssm 23 wp127.20gp-final.doc

at that stage would not ordinarily enter into a disputed question of fact.

That the Order of Magistrate summoning the accused must reflect that, he

has applied his mind to the facts of the case and the law applicable thereto.

He has to examine the nature of the allegations made in the complaint and

the evidence, both oral and documentary in support thereof.

14.1) The complainant has filed a detailed complaint giving all the

necessary facts, which constitutes an offence of criminal breach of trust

under Section 406 of IPC and cheating under Section 420 of IPC.

It is an admitted fact on record that, the complainant availed

ICD facility from the accused No.1 to the tune of Rs.50 lakhs and amongst

other various documents also executed a Letter of Pledge (Agreement)

dated 7th March, 2000. In pursuance of the said Letter of Pledge

(Agreement) dated 7th March, 2000, the complainant pledged 15 lakhs

equity shares in demat form owned by it in favour of Morgan. The accused

No.1-Morgan issued notice dated 3rd May, 2000 to complainant asking it to

pledge additional shares as the value of pledged shares had decreased to

Rs.1,24,50,000/- from the agreed security cover i.e. 200% of the ICD

amount. At that relevant time, the value of shares was Rs.8.30 to 8.50 per

share. The complainant faced acute financial hardship due to global

recession and could not repay the ICD and therefore, on its due date i.e. on

5th June, 2000 asked Morgan to recover ICD dues by selling the pledged

shares and remitting the balance sale proceeds to the complainant. The

ssm 24 wp127.20gp-final.doc

record clearly indicates that, by a letter/communication dated 14 th August,

2001 the complainant informed Morgan, thereby proposing to repay

initially Rs.25 lakhs in five equal monthly installments at Rs.5 lakhs in cash

starting from August, 2001. It was also informed to Morgan that, the first

installment of Rs.5 lakhs will be paid to it on or before 25 th August, 2001.

Despite receipt of the said communication dated 14th August, 2001 by the

accused, the accused sold the pledged shares of complainant via NSE from

24th August, 2001 to 12th September, 2001 for an amount of Rs.24,67,631/-.

It is the precise case of the complainant that, the accused with dishonest

intention, misappropriated and converted for its illegal gains and sold the

said shares when the price of the share was at its minimal in the market.

The said shares were sold at the closing hours on those relevant days to the

accused No.1 company's sister concern namely Doogar and Associates Ltd..

The said Doogar and Associates Ltd. subsequently changed its name to

Morgan Ventures Ltd. in the year 2004. That, the Directors of both the said

companies are the same i.e. accused Nos.2 to 4 herein. The accused did not

sell shares of complainant company either on 3 rd May, 2000 or on 5th June,

2000, when the price of the said shares were much more higher and was

sufficient to square off the ICD amount accepted by the complainant.

14.2) The Senior Inspector of Police, Andheri Police Station, in

furtherance of the Order passed under Section 202 of Cr.P.C. by the learned

Magistrate, after conducting investigation into the matter, has submitted a

ssm 25 wp127.20gp-final.doc

report dated 16th March, 2012 to it. In the said report, he has recorded a

categorical finding that, the accused have sold the said shares to their own

sister concern for a very minimal rate and subsequently the said Doogar and

Associates Ltd. sold the said shares in open market at much higher price. It

was revealed to him that, the accused have committed criminal breach of

trust and cheating of complainant.

14.3) It is to be further noted here that, the complainant in complaint

and its witnesses namely Shri. Bhupendra R. Pitale in his verification

statement dated 9th February, 2016 and Mr. Ramesh Pilani in his evidence

after verification dated 12th July, 2016, have explained delay in lodging the

present complaint. The learned counsel for the complainant submitted

that, as an offence under Section 420 of IPC has been alleged against the

accused, there is no question of application of limitation in the present

complaint. I find substance in the same.

14.4) The facts of the present case as noted hereinabove, leave no

manner of doubt that, the accused have committed criminal breach of trust

of the complainant and have deceived it thereby committing an act of

cheating. As a matter of fact, the complainant has made out a strong prima

facie case against the accused for issuance of process. Taking into

consideration the aforestated facts, it clearly appears to this Court that, the

learned Magistrate has not committed any error while passing the

impugned Order dated 22nd March, 2017 below Exh-1 in the said complaint.

         ssm                          26                 wp127.20gp-final.doc

15)             As far as the contention of learned counsel for the accused that,

before passing Order dated 23rd March, 2017 below Exh-1, thereby issuing

process against the accused the learned Magistrate did not call for fresh

report under Section 202 of Cr.P.C. is concerned, it is to be noted here that,

by an Order dated 6th August, 2011, the predecessor in title of the present

Magistrate, had directed the Police Inspector of Andheri Police station,

Mumbai to make an inquiry into the matter under Section 202 of Cr.P.C. and

to submit report in that behalf. The record indicates that, accordingly on

16th March, 2012, the Senior Police Inspector, Andheri Police Station,

Mumbai has submitted an Inquiry Report before the learned Magistrate. As

per the inquiry conducted by the concerned police, it was revealed that, the

accused in connivance with each other and in conspiracy, committed

criminal breach of trust of the complainant and sold its shares to their own

Company namely Doogar and Associates Ltd. and particularly when the

price of the shares of complainant Company were fetching very low price

and subsequently the said Doogar and Associates Ltd. further sold it to

higher price in market. As the report under Section 202 of Cr.P.C. has

already been submitted by the police on record, it was and is not at all

necessary for the learned Magistrate to again call for it afresh. The facts

inquired into on an earlier occasion have not at all changed and are the

same till today. On an earlier occasion, by an Order dated 16 th January,

2016, the Revisional Court had set aside the Order of Magistrate and

ssm 27 wp127.20gp-final.doc

remanded the complaint back, only on the ground that, there was technical

error in recording verification statement under Section 200 of Cr.P.C. of the

complainant and not for any other reason. It thus, appears to this Court

that, there is no technical lapse or illegality committed by the Magistrate

while issuing process against accused by its present Order dated 22 nd

March, 2017. This Court, therefore, finds that there is no substance in the

aforenoted contention of the learned counsel for the accused.

16) As far as the contention of the learned counsel for the accused

that, the complainant is foisting vicarious liability upon the accused No.1 is

concerned, the pleadings in the complaint prima facie discloses that, there

is no mention of vicarious liability of Accused No.1-Company in it. It is the

defence of Accused No.1 that, 'vicarious liability' is being foisted upon it,

which the learned counsel wants this Court to test it at the stage of issuance

of process. The same is contrary to the settled principles of law. It is well

settled that, at the time of issuance of process, the Magistrate is required to

conduct an inquiry for the limited purpose of finding out whether a prima

facie case for issuance of process has been made out and it is limited only to

the ascertainment of the truth or falsehood of the allegations made in the

complaint.

17) The aforenoted contention in paragraph No.(10.5) cannot be

accepted and has to be rejected at its threshold. It is the settled principle of

law that, a Company is a juristic person and it can sue or can be sued. No

ssm 28 wp127.20gp-final.doc

doubt, a corporate entity is an artificial person which acts through its

officers, Directors, Managing Director, Chairman etc.. It's affairs are

governed by or conducted by its Directors. If the offence alleged against

the accused is proved, then the accused-Directors will have to be sentenced

as the Company though being a juristic person, cannot be sentenced with

corporal punishment.

18) The Hon'ble Apex Court in Iridium India Telecom Ltd. (Supra),

while considering the issue of criminal liability of a Company/Corporation

in para Nos.63 to 66 has held as under :-

63. From the above it becomes evident that a corporation is virtually in the same position as any individual and may be convicted of common law as well as statutory offences including those requiring mens rea. The criminal liability of a corporation would arise when an offence is committed in relation to the business of the corporation by a person or body of persons in control of its affairs. In such circumstances, it would be necessary to ascertain that the degree and control of the person or body of persons is so intense that a corporation may be said to think and act through the person or the body of persons. The position of law on this issue in Canada is almost the same. Mens rea is attributed to corporations on the principle of "alter ego" of the company.

64. So far as India is concerned, the legal position has been clearly stated by the Constitution Bench judgment of this Court in Standard Chartered Bank v. Directorate of Enforcement [(2005) 4 SCC 530 : 2005 SCC (Cri) 961]. On a detailed consideration of

ssm 29 wp127.20gp-final.doc

the entire body of case laws in this country as well as other jurisdictions, it has been observed as follows: (SCC p. 541, para 6) "6. There is no dispute that a company is liable to be prosecuted and punished for criminal offences. Although there are earlier authorities to the effect that corporations cannot commit a crime, the generally accepted modern rule is that except for such crimes as a corporation is held incapable of committing by reason of the fact that they involve personal malicious intent, a corporation may be subject to indictment or other criminal process, although the criminal act is committed through its agents."

65. This Court also rejected the submission that a company could avoid criminal prosecution in cases where custodial sentence is mandatory. Upon examination of the entire issue, it is observed as follows: (Standard Chartered Bank Case [(2005) 4 SCC 530 : 2005 SCC (Cri) 961], SCC pp. 548-50, paras 27-28 & 30-32) "27. In the case of Penal Code offences, for example under Section 420 of the Penal Code, for cheating and dishonestly inducing delivery of property, the punishment prescribed is imprisonment of either description for a term which may extend to seven years and shall also be liable to fine; and for the offence under Section 417, that is, simple cheating, the punishment prescribed is imprisonment of either description for a term which may extend to one year or with fine or with both. If the appellants' plea is accepted then for the offence under Section 417 IPC, which is an offence of minor nature, a company could be prosecuted and punished with fine

ssm 30 wp127.20gp-final.doc

whereas for the offence under Section 420, which is an aggravated form of cheating by which the victim is dishonestly induced to deliver property, the company cannot be prosecuted as there is a mandatory sentence of imprisonment.

28. So also there are several other offences in the Penal Code which describe offences of serious nature whereunder a corporate body also may be found guilty, and the punishment prescribed is mandatory custodial sentence. There are a series of other offences under various statutes where the accused are also liable to be punished with custodial sentence and fine.

30. As the company cannot be sentenced to imprisonment, the court has to resort to punishment of imposition of fine which is also a prescribed punishment. As per the scheme of various enactments and also the Penal Code, mandatory custodial sentence is prescribed for graver offences. If the appellants' plea is accepted, no company or corporate bodies could be prosecuted for the graver offences whereas they could be prosecuted for minor offences as the sentence prescribed therein is custodial sentence or fine. ...

31. As the company cannot be sentenced to imprisonment, the court cannot impose that punishment, but when imprisonment and fine is the prescribed punishment the court can impose the punishment of fine which could be enforced against the company. Such a discretion is to be read into the section so far as the juristic person is concerned. Of course, the court cannot exercise

ssm 31 wp127.20gp-final.doc

the same discretion as regards a natural person. Then the court would not be passing the sentence in accordance with law. As regards company, the court can always impose a sentence of fine and the sentence of imprisonment can be ignored as it is impossible to be carried out in respect of a company. This appears to be the intention of the legislature and we find no difficulty in construing the statute in such a way. We do not think that there is a blanket immunity for any company from any prosecution for serious offences merely because the prosecution would ultimately entail a sentence of mandatory imprisonment. The corporate bodies, such as a firm or company undertake a series of activities that affect the life, liberty and property of the citizens. Large-scale financial irregularities are done by various corporations. The corporate vehicle now occupies such a large portion of the industrial, commercial and sociological sectors that amenability of the corporation to a criminal law is essential to have a peaceful society with stable economy.

32. We hold that there is no immunity to the companies from prosecution merely because the prosecution is in respect of offences for which the punishment prescribed is mandatory imprisonment (sic and fine). We overrule the views expressed by the majority in Velliappa Textiles Ltd. [Commr. (Assessment) v. Velliappa Textiles Ltd. (2003) 11 SCC 405 : 2004 SCC (Cri) 1214] on this point and answer the reference accordingly. Various other contentions have been urged in all appeals, including this appeal, they be posted for hearing before an appropriate Bench."

ssm 32 wp127.20gp-final.doc

66. These observations leave no manner of doubt that a company/corporation cannot escape liability for a criminal offence merely because the punishment prescribed is that of imprisonment and fine. We are of the considered opinion that in view of the aforesaid judgment of this Court, the conclusion reached by the High Court that the respondent could not have the necessary mens rea is clearly erroneous."

19) After applying a ratio laid down by the Hon'ble Supreme Court

in the case of Iridium India Telecom Ltd. (Supra), it is clear that, the

accused No.1-Morgan is a necessary party for proper adjudication of the

complaint. It is to be noted here that, the Letter of Pledge (Agreement)

dated 7th March, 2000 is executed by the Authorized Signatory of the

complaint on behalf of it, in favour of the accused No.1 company and

therefore also impleadment of Morgan (A-No.1) is necessary for proper

adjudication of the present complaint. The contention that, the accused

No.1 is being foisted with vicarious liability, is the defence and a specious

plea raised by the said accused. The accused No.1 will have to prove the

said defence at the time of trial by leading cogent and plausible evidence in

that behalf.

The aforestated deliberation leads to draw an irresistible

conclusion that, the accused No.1 company is a necessary and relevant

party to the said complaint and it cannot be dropped from the present

proceedings at its inception.

         ssm                          33              wp127.20gp-final.doc

20              That, the accused with dishonest intention have committed

criminal breach of trust, deceived the complainant and have committed the

act of cheating against it. In view thereof, the complainant succeeds.

The impugned Orders dated 2nd December, 2019 passed in

Criminal Revision Application Nos.128 of 2017, 167 of 2017, 168 of 2017

and 166 of 2017 filed by the accused are quashed and set aside and the

Order dated 22nd March, 2017 passed by the learned Metropolitan

Magistrate, Railway Mobile Court, Andheri, Mumbai, below Exh-1 in CC

No.56/SW/2011 is upheld and restored to the file. However, in view of the

statement made by the complainant in the present proceedings that, the

complainant hereinafter will not pursue application of Section 15-HA of the

SEBI Act in the said complaint, Section 15-HA of SEBI Act is dropped from

the Order dated 22nd March, 2017 passed below Exh-1 in CC

No.56/SW/2011. The Order dated 22nd March, 2017 passed by the learned

Magistrate is modified to that extent only.

21) In view of the above, Writ Petition Nos.127 of 2020, 128 of

2020, 129 of 2020 and 130 of 2020 filed by the complainant are allowed.

Writ Petition Nos.348 of 2020, 349 of 2020 and 357 of 2020 filed by the

accused are accordingly dismissed.

In view of disposal of Writ Petition Nos.127 to 130 of 2020

filed by the complainant, Interim Application Nos.220 to 223 of 2020 filed

therein, do not survive and are accordingly disposed off.

         ssm                          34               wp127.20gp-final.doc

22)             The present complaint filed in the month of February, 2011 by

the complainant, is pending on the file of learned Metropolitan Magistrate,

Railway Mobile Court, Andheri, Mumbai for last more than 10 years. In

view thereof, learned Magistrate seized of the said complaint is directed to

expedite hearing of the said complaint and to make an endeavour to

dispose off the same within a period of one year from the date of receipt of

present Order. It is needless to mention that, the period during which the

smooth functioning of the concerned Court is paralyzed or affected due to

the present pandemic situation, will be excluded from computation of the

said period of one year.

(A.S. GADKARI, J.)

 
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