Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mrs Neelam Ajay Sarda vs Sau Sheela Jagdish Kabra Through Poa ...
2025 Latest Caselaw 3557 Bom

Citation : 2025 Latest Caselaw 3557 Bom
Judgement Date : 28 March, 2025

Bombay High Court

Mrs Neelam Ajay Sarda vs Sau Sheela Jagdish Kabra Through Poa ... on 28 March, 2025

2025:BHC-NAG:3819

                                                                           Cr.WP-25-2024.odt
                                          1

               IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                         NAGPUR BENCH, NAGPUR.
                    CRIMINAL WRIT PETITION NO.25 OF 2024
              PETITIONER          :     Mrs. Neelam Ajay Sarda,
                                        Age - 45 years, Occupation- Service, Currently
                                        residing at Flat No.44 B-1 Vrindavan
                                        Apartment, Civil Line, Near Hislop College,
                                        Nagpur.

                                        ..VERSUS..

              RESPONDENTS         : 1 Sau. Sheela Jagdish Kabra,
                                      Age-58 years, Occ - Housewife, Through her
                                      PoA Jagdish Ghanshamal Kabra
                                      Age-62 years, Occ - Agriculturist, R/o:"Ashish",
                                      Anikat Road, Near Collector Office, Radhe
                                      Nagar, Akola, Taluka and District Akola.

                                              WITH

                           CRIMINAL WRIT PETITION NO.26 OF 2024

              PETITIONER          :     Mrs. Neelam Ajay Sarda,
                                        Age-45 years, Occupation - Service, Currently
                                        residing at Flat No.44 B-1 Vrindavan
                                        Apartment, Civil Line, Near Hislop College,
                                        Nagpur

                                        VERSUS
              RESPONDENT          :     Mr. Ratanlal Madanlal Verma,
                                        Age-59 years, Occ - Business, R/o:"Jin Krupa",
                                        Shastri Nagar, Akola, Taluka and District Akola.

                                              WITH

                        CRIMINAL WRIT PETITION NO.102 OF 2024

              PETITIONER          :     Mrs. Neelam Ajay Sarda,
                                        Aged about 45 years, Occp- Service (as
                                        mentioned in petition), R/o Flat No.44, B-1
                                        Vrindavan Apartment, Civil Lines, Near Hislop
                                        College, Nagpur.
                                        ..VERSUS..
              RESPONDENT          :     Jagdish Ghanshamlal Kabra (HUF) Through its
                                        Karta - Jagdish Ghanshamlal Kabra,
                                                                                                               Cr.WP-25-2024.odt
                                                       2

                                                    Aged about 62 years, Occp - Architech, R/s
                                                    "Ashish', Anikat Road, Near Collector Office,
                                                    Radhey Nagar, Akola
------------------------------------------------------------------------------------------------------------------------------------
        Mr H. S. Chitaley, Advocate for Petitioner in all petitions.
        Mr S. S. Sarda, Advocate for Respondents in all petitions.
------------------------------------------------------------------------------------------------------------

        CORAM                : M. W. CHANDWANI, J.
        DATED                : 28th MARCH, 2025.


      ORAL JUDGMENT

1. The issuance of process in Summary Criminal Case Nos.5370

of 2017, 5371 of 2017 and 5372 of 2017 against the petitioner by the

learned Judicial Magistrate First Class, Akola was challenged before the

learned Additional Sessions Judge, Akola on the ground that the

petitioner is neither a partner in the firm namely Shree Sarda Oil

Industries nor any role has been attributed to her in the complaints filed

before the learned Magistrate for the offence punishable under Section

138 of the Negotiable Instruments Act, 1881 for dishonor of cheque.

Hence, these petitions.

2. Since all these writ petitions are arising out of complaints

having identical allegations, therefore, they are being disposed of by this

common judgment.

3. Mr. Chitaley, learned counsel appearing for the petitioner

submits that to attract Section 141 of the Negotiable Instruments Act,

1881 (hereinafter referred to as, "the NI Act"), i.e. vicarious liability, the Cr.WP-25-2024.odt

complainant must have averred in the complaint, the specific role of the

petitioner to show how the partner of the firm against whom the

complaint under Section 138 of the NI Act has been filed was in-charge

and responsible for the day-to-day affairs of the firm. However, nothing

has been mentioned in the complaint to deduce what role was assigned to

the petitioner. According to him, a bald allegation would not suffice the

purpose. To buttress his submission, he seeks to rely on the decision of

the Hon'ble Supreme Court in the case of Ashoke Mal Bafna vs. Upper

India Steel Manufacturing and Engineering Company Limited, (2018)

14 SCC 202, wherein the Supreme Court in paragraphs 8 and 9 has held

as under:

"8. Interpreting the provisions of Section 141 this Court in National Small Industries Corpn. Ltd. v. Harmeet Singh Paintal, (2010) 3 SCC 330 observed that Section 141 is a penal provision creating vicarious liability, and which, as per settled law, must be strictly construed. It is therefore, not sufficient to make a bald cursory statement in a complaint that the Director (arrayed as an accused) is in-charge of and responsible to the Company for the conduct of business of the Company without anything more as to the role of the Director. But the complaint should spell out as to how and in what manner the accused was in-charge of or was responsible to the Company for the conduct of its business. This is in consonance with strict interpretation of penal statutes especially where such statutes create vicarious liability.

9. To fasten vicarious liability under Section 141 of the Act on a person, the law is well settled by this Court in a catena of cases that the complainant should specifically show as to how and in what manner the accused was responsible. Simply because a person is a Director of a defaulter Company, does not make him liable under the Act. Time and again, it has been asserted by this Court that only the person who was at the helm of affairs of the Company and in-charge of and responsible for the conduct Cr.WP-25-2024.odt

of the business at the time of commission of an offence will be liable for criminal action."

4. Next, Mr Chitaley, learned counsel would submit that the

petitioner is not a partner in the firm either M/s Shri Sarda Oil Industries

or Shree Sarda Oil Industries. It is for the complainant to demonstrate

the petitioner's status as a partner in the firm by filing supporting

documents. However, only a bald statement has been made without

being substantiated by any documentary evidence to show that the

petitioner is indeed a partner. According to him, she is neither a partner

in Shree Sarda Oil Industries nor in M/s Shri Sarda Oil Industries. This

aspect has not been considered by the Revisional Court as well as by the

learned Trial Court while issuing the process. Hence, he sought quashing

of the proceedings.

5. Per contra, Mr Sarda, learned counsel appearing for the

respondent vehemently submitted that the complaint is complete in all

respects and the complaint reveals the commission of offence by the

petitioner by invoking Section 141 of the NI Act. According to him,

there are specific allegations that demonstrate the petitioner's role in the

partnership firm where she was responsible for overseeing the firm's

purchases. According to him, the defence of the petitioner cannot be

considered at this stage. To buttress his submission, he seeks to rely on

the case of S. P. Mani and Mohan Dairy vs. Dr. Snehalatha Elangovan, Cr.WP-25-2024.odt

(2023) 10 SCC 685, wherein the Hon'ble Supreme Court in para No.58

has held as under :

"58. Our final conclusions may be summarised as under:

58.1. The primary responsibility of the complainant is to make specific averments in the complaint so as to make the accused vicariously liable. For fastening the criminal liability, there is no legal requirement for the complainant to show that the accused partner of the firm was aware about each and every transaction. On the other hand, the first proviso to subsection (1) of Section 141 of the Act clearly lays down that if the accused is able to prove to the satisfaction of the Court that the offence was committed without his/her knowledge or he/she had exercised due diligence to prevent the commission of such offence, he/she will not be liable of punishment.

58.2. The complainant is supposed to know only generally as to who were in charge of the affairs of the company or firm, as the case may be. The other administrative matters would be within the special knowledge of the company or the firm and those who are in-charge of it. In such circumstances, the complainant is expected to allege that the persons named in the complaint are in-charge of the affairs of the company/firm. It is only the Directors of the company or the partners of the firm, as the case may be, who have the special knowledge about the role they had played in the company or the partners in a firm to show before the court that at the relevant point of time they were not in-charge of the affairs of the company. Advertence to Section 138 and Section 141, respectively, of the NI Act shows that on the other elements of an offence under Section 138 being satisfied, the burden is on the Board of Directors or the officers in-charge of the affairs of the company/partners of a firm to show that they were not liable to be convicted. The existence of any special circumstance that makes them not liable is something that is peculiarly within their knowledge and it is for them to establish at the trial to show that at the relevant time they were not in-charge of the affairs of the company or the firm.

58.3. Needless to say, the final judgment and order would depend on the evidence adduced. Criminal liability is attracted only on those, who at the time of commission of the offence, were in-charge of and were responsible for the conduct of the Cr.WP-25-2024.odt

business of the firm. But vicarious criminal liability can be inferred against the partners of a firm when it is specifically averred in the complaint about the status of the partners 'qua' the firm. This would make them liable to face the prosecution but it does not lead to automatic conviction. Hence, they are not adversely prejudiced if they are eventually found to be not guilty, as a necessary consequence thereof would be acquittal. ........

........"

6. With the help of the learned counsel appearing for the

respective parties, I have gone through the complaint. Bare perusal of the

complaint particularly, para No.1 of the complaint reveals that apart from

the petitioner, accused Nos.3, 5 and 7 in the complaint are also shown as

persons responsible for overseeing the purchase, accounts and

management of the accused firm. Therefore, from this para of the

complaint, one can have the central idea of the petitioner's role in the

firm as held in the case of S. P. Mani and Mohan Dairy (supra) that the

complainant is supposed to know only generally as to who were in-charge

of the affairs of the company or firm, the other administrative matters

would be within the special knowledge of the company or the firm and

those who are in-charge of it. Needless to mention that the evidence is

yet to be adduced in the proceedings and criminal liability will be

attracted only after considering the evidence adduced before the learned

Magistrate. At this stage, in my view, the complaint contains sufficient

averments to warrant the issuance of process against the petitioner.

Cr.WP-25-2024.odt

7. This takes me to the next ground. Evidently, the allegations in

the complaint have been made on oath and the Magistrate after relying

on these allegations has issued process, wherein it is specifically pleaded

that the petitioner is one of the partners of the firm. It is also to be noted

here that the firm is an unregistered firm, the complainant would have

had limited material to place before the learned Magistrate to establish

that the petitioner is one of the partners of the firm. The petitioner

attempted to support her case by producing a document from the

Registrar of the firm showing that the petitioner is not a partner in Shri

Sarda Oil Industries, whereas the cheque in question was issued by "Shree

Sarda Oil Industries", which is admittedly an unregistered firm. This may

be a viable defence for the petitioner which can be considered by the

Magistrate at the time of trial. At this stage, no fault can be seen with the

order of the learned Magistrate in issuing the process against the

petitioner and the dismissal of the revision application by the Revisional

Court. Hence, no interference is required. The petition lacks merits,

hence, it is dismissed.

(M. W. CHANDWANI, J.)

Tambe

Signed by: Mr. Ashish Tambe Designation: PA To Honourable Judge Date: 09/04/2025 19:03:23

 
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