Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kusheshwar Bambhola Jha vs State Of Maharashtra And Anr
2023 Latest Caselaw 12519 Bom

Citation : 2023 Latest Caselaw 12519 Bom
Judgement Date : 11 December, 2023

Bombay High Court

Kusheshwar Bambhola Jha vs State Of Maharashtra And Anr on 11 December, 2023

Author: Sarang V. Kotwal

Bench: Sarang V. Kotwal

                                  1/6                            10-APL-1334-23.odt

               IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                     CRIMINAL APPELLATE JURISDICTION

                     CRIMINAL APPLICATION NO.1334 OF 2023

    Kusheshwar Jha & Anr.                                .... Applicants

                     versus

    The State of Maharashtra & Anr.                      .... Respondents
                                 .......

    •       Ms. Neeta Solanki i/b. Unison Legal, Advocate for Applicants.
    •       Mr. Arfan Sait, APP for the State/Respondent No.1.
    •       Mr. Mahesh J. Devani, Advocate for Respondent No.2.

                                  CORAM    : SARANG V. KOTWAL, J.
                                  DATE     : 11th DECEMBER, 2023

    P.C. :


    1.               The Applicants are the original accused Nos.3 and 4 in

         C.C. No.4952/SS/2019 before the Metropolitan Magistrate, 63 rd

         Court, Andheri, Mumbai.



    2.               Heard Ms. Neeta Solanki, learned counsel for the

         Applicants, Mr. Mahesh J. Devani, learned counsel for

         Respondent No.2 and Mr. Arfan Sait, learned APP for the State.




Nesarikar




   ::: Uploaded on - 13/12/2023                  ::: Downloaded on - 14/12/2023 00:09:25 :::
                                2/6                            10-APL-1334-23.odt

 3.               Learned counsel Mr. Mahesh J. Devani states that he

      has instructions to appear for Respondent No.2 i.e. the original

      complainant. He undertakes to file his Vakilpatra within a period

      of two weeks from today.



 4.               The complainant states that the accused No.1 was a

      limited company by the name 'Suryajyoti Spinning Mills Ltd.'. It

      is a limited company incorporated under the Companies Act,

      1956. The accused Nos.2 to 4 were the Directors of the accused

      No.1. They were responsible for the conduct of day to day affairs

      and the business of the accused No.1. They were incharge and

      were in absolute control of the management of the business of

      accused No.1. The accused No.2 was signatory of the cheque

      issued by the accused No.1 in favour of the complainant

      company.



 5.               The complainant had sold, supplied and delivered their

      goods to the accused No.1 company from time to time and there

      was amount of Rs.1,99,01,101/- payable to the complainant.




::: Uploaded on - 13/12/2023                  ::: Downloaded on - 14/12/2023 00:09:25 :::
                                3/6                            10-APL-1334-23.odt

      The complainant invoked the provisions of The Insolvency and

      Bankruptcy Code, 2016. They filed the Company Petition before

      the National Company Law Tribunal, Hyderabad. Thereafter, as

      per mutual understanding and consent terms, the accused

      company agreed to pay sum of Rs.2,10,00,000/- in eight

      installments as per the consent terms dated 28/06/2019. In part

      payment of that responsibility, a cheque dated 06/07/2019 for

      Rs.15,00,000/- was issued by the accused/company drawn on

      State Bank of India, Paradise Branch, Secunderabad. The cheque

      was dishonoured for insufficiency of funds. The complainant

      sent statutory notice to the accused. The packet sent to the

      Applicant No.2/accused No.4 was returned by the postal

      authorities. The complaint came to be filed after that.



 6.               The learned Magistrate issued process vide the order

      dated 05/01/2023 u/s 138 of the Negotiable Instruments Act

      against all the accused Nos.1 to 4 including the present

      Applicants. The said order is under challenge.


 7.               Learned counsel for the Applicants invited my attention




::: Uploaded on - 13/12/2023                  ::: Downloaded on - 14/12/2023 00:09:25 :::
                                4/6                           10-APL-1334-23.odt

      to the record at the Company in the form of DIR-11. The record

      shows that the Applicant No.1 was appointed on 03/08/2016

      under the designation of Additional Director and his category

      was Independent Non-Executive Director. He had resigned on

      27/08/2019.



 8.               The Applicant No.2 i.e. the accused No.4 was also

      described as a Director. Her category was Independent Non-

      Executive Director. She was appointed on 21/11/2016.



 9.               Learned counsel for the Applicants submitted that the

      very fact that the Applicants were described as the Independent

      Non-Executive Directors, would indicate that they were not

      incharge of the company and were not responsible for day to

      day affairs of the company.



 10.              In support of her contention, learned counsel for the

      Applicants relied on the judgment of Hon'ble Supreme Court in

      the case of Sunita Palita & Ors. Vs. Panchami Stone Quarry, as




::: Uploaded on - 13/12/2023                 ::: Downloaded on - 14/12/2023 00:09:25 :::
                                      5/6                             10-APL-1334-23.odt

    reported in (2022) 10 Supreme Court Cases 152 , as well as

    judgment of Single Judge Bench of this Court (Coram : Amit

    Borkar, J.) passed on 22/11/2022 in Criminal Writ Petition

    No.2017 of 2017.



 11.              Considering these submissions, it is necessary to hear

    the other side. Learned counsel appearing for the Respondent

    No.2 seeks permission to file affidavit-in-reply. Therefore, today I

    am adjourning the matter. Learned counsel for the Applicants

    has made out the case for grant of ad-interim relief.



 12.              Hence, the following order :



                                           ORDER

(i) Issue notice to the Respondent No.2 returnable on 12/02/2024.

(ii) Learned counsel Mr. Mahesh J. Devani waives service of notice of the Respondent No.2.

6/6 10-APL-1334-23.odt

(iii) The Respondent No.2 is at liberty to file affidavit-in-reply with copy to the other side.

(iv) Till the next date, there shall be ad-interim relief in terms of prayer clause (c) only in respect of the present Applicants.

                   (v)         Stand over to 12/02/2024.




                                                         (SARANG V. KOTWAL, 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 : IJJ

 

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

 
 
Latestlaws Newsletter