Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Pankaj Saraf & Anr vs The State Of West Bengal & Anr
2023 Latest Caselaw 2739 Cal

Citation : 2023 Latest Caselaw 2739 Cal
Judgement Date : 20 April, 2023

Calcutta High Court (Appellete Side)
Pankaj Saraf & Anr vs The State Of West Bengal & Anr on 20 April, 2023
               IN THE HIGH COURT AT CALCUTTA
              CRIMINAL REVISIOANL JURISDICTION
                      APPELLATE SIDE


The Hon'ble JUSTICE BIBEK CHAUDHURI
                       CRR/3955/2022
                     Pankaj Saraf & Anr.
                              Vs.
                The State of West Bengal & Anr.
                             With
                       CRR/3965/2022
                      Pankaj Saraf & Anr.
                              Vs.
                The State of West Bengal & Anr.
                              With
                       CRR/3956/2022
                      Pankaj Saraf & Anr.
                              Vs.
                The State of West Bengal & Anr.
                              With
                       CRR/3957/2022
                      Pankaj Saraf & Anr.
                              Vs.
                The State of West Bengal & Anr.
                             With
                       CRR/3958/2022
                      Pankaj Saraf & Anr.
                               Vs.
                The State of West Bengal & Anr.
                             With
                       CRR/3960/2022
                      Pankaj Saraf & Anr.
              Vs. The State of West Bengal & Anr.
                             With
                       CRR/3961/2022

                      Pankaj Saraf & Anr.
                              Vs.
                The State of West Bengal & Anr.
                             With
                       CRR/3962/2022
                      Pankaj Saraf & Anr.
                              Vs.
                The State of West Bengal & Anr.
                                     2



                                  With
                           CRR/3963/2022
                          Pankaj Saraf & Anr.
                                  Vs.
                    The State of West Bengal & Anr.
                                  With
                           CRR/3964/2022
                          Pankaj Saraf & Anr.
                                  Vs.
                    The State of West Bengal & Anr.
                                 With
                           CRR/2639/2022
                In IA No: CRAN/1/2022, CRAN/2/2023
                          Pankaj Saraf & Anr.
                                  Vs.
                    The State of West Bengal & Anr.

      For the Petitioner:     Mr. Dipanjan Chatterjee, Adv.,
                              Mr. Ashok Bhowmik, Adv.,
                              Ms. Richa Pramanik Adv.,
                              Mr. Sourodeep Singha, Adv.

      For the O.P No.2:       Mr. Debajyoti Deb, Adv.,
                              Mr. Shyamal Mondal, Adv.,
                              Ms. Somdyuti Parekh, Adv.,
                              Ms. Sanjana Maitra, Adv.
Heard on: 29.03.2023 & 12.04.2023.
Judgment on: 20.04.2023.

BIBEK CHAUDHURI, J. : -

1.

Since the identical question of facts and law are involved in the

above mentioned criminal revisions this Court is disposing of the said

criminal revisions by a composite judgment.

2. In CRR 3961 of 2022 the petitioners have prayed for quashing of a

complaint registered as CS Case No.419463 of 2015 pending before the

learned Metropolitan Magistrate, 14th Court at Calcutta under Section

138 read with Section 141 of the Negotiable Instruments Act.

3. It is alleged by the petitioners that they retired from the post of

Directors of Diamond Shipping Company Ltd by submitting their

resignations before the Ministry of Corporate Affairs on 10th June, 2014.

On 7th July, 2014 the said three cheques were drawn on behalf of

Diamond Shipping Company Ltd in favour of opposite party No.2 for a

total sum of Rs.83,66,461/-. The cheques were deposited by the opposite

party No.2 in his bank for encashment but all the three cheques were

dishonoured on 29th September, 2014 with the remarks "Account blocked

situation covered". Subsequently, the opposite party No.2 issued a notice

upon M/s Diamond Shipping Company Ltd demanding payment of the

cheque amount within the statutory period of time. However, the company

failed to pay the said sum and finally the opposite party No.2 lodged a

complaint against the company and the present petitioners.

4. It is contended by the petitioners that the cheques were issued on

7th July, 2014. While the petitioners retired from the post of Directors of

the said company with effect from 10th June, 2014. By an order dated 2nd

September, 2014 the Commissioner of Customs (Port), Government of

India requested the company to freeze the bank account

No.018705008342 of the said company.

5. It is the specific case of the petitioners that the petitioners were not

the Directors of the complainant company on the date on which the

cheques were issued. In support of his contention, Mr. Chatterjee, learned

Advocate for the petitioners refers to the decision of the Hon'ble Supreme

Court in Harshendra Kumar D. vs. Rebatilata Koley & Ors. reported in

(2011) 3 SCC 351. In the said decision it is held by the Hon'ble Supreme

Court that it is fairly well settled now that while exercising inherent

jurisdiction under Section 482 or the revisional jurisdiction under Section

397 of the Code in a case where complaint is sought to be quashed, it is

not proper for the High Court to consider the defence of the accused or

embark upon an enquiry in respect of merits of the accusations. However,

in an appropriate case, if on the face of the documents - which are

beyond suspicion or doubt - placed by the accused, the accusations

against him cannot stand, it would be travesty of justice if the accused is

relegated to trial and he is asked to prove his defence before the trial

court. In such a matter, for promotion of justice or to prevent injustice or

abuse of process, the High Court may look into the materials which have

significant bearing on the matter at prima facie stage. Thus, the Hon'ble

Supreme Court held that the High Court fell into grave error in not taking

into consideration the uncontroverted documents relating to the

appellant's resignation from the post of Director of the company. Since the

appellant resigned from the post of Directorship before issuance of

cheque, and his resignation was accepted, the erstwhile director cannot

be prosecuted in a complaint for dishonor of cheques. If the complaint is

allowed to proceed against the appellant, it would result in gross injustice

to the appellant and tantamount to an abuse of the process of the court.

6. The next limb of argument made on behalf of the petitioners is that

the bank account of the company was frozen by the Commissioner of

Customs (Port), Government of India with effect from 2nd September,

2014. Therefore, freezing of bank account of the petitioner had the effect

of disabling the company from operating or maintaining the said account.

The petitioners could not exercise their rights either to deposit into or

withdraw from the said account. It is not the case of the complainant that

the cheques in question were dishonoured due to insufficient fund or

those cheques exceeded the arrangement made in the bank account. The

company was not able to operate the bank account as it was frozen by a

government authority, namely the Commissioner of Customs (Port),

Government of India. Under such circumstances, the complainant

company cannot be held to be liable for dishonor of cheque within the

meaning of Section 138 of the Negotiable Instruments Act in support of

his contention he refers to a decision of Delhi High Court in Vijay

Chaudhary vs. Gyan Chand Jain reported in 151 (2008) Delhi Law

Times 237.

7. The learned Advocate for the petitioners also refers to the decision

of this Court in Saroj Kumar Jhunjhunwala vs. The State of West

Bengal & Anr. reported in (2007) 1 C Cr. LR (Cal) 793, wherein a

Coordinate Bench of this Court held that a director who resigned from the

post of Directorship prior to the issuance of cheque by the company, is

not responsible for the dishonourment of the cheques in question and the

proceeding against such director being not maintainable is liable to be

quashed.

8. Learned Advocate for the opposite party, on the other hand submits

that even if the directors of the company resigned before issuance of

cheques and the account of the accused company was freezed by the

order of a statutory authority or on account of the winding-up

proceedings as against the accused company, but the accused company

having issued the cheques for the subsisting liability is bound to see that

the cheques are honoured at any cost. The freezing of the account was not

on account of the act of the complainant, but it was on account of the act

of the accused. The accused company, therefore cannot escape from the

criminal liability on the ground that the cheques were returned

dishonoured only on account of the freezing of the accounts of the

accused.

9. It is further submitted by learned Advocate for the opposite party

that the Negotiable Instruments Act is a Special Act which overrides the

provisions of the Companies Act, the legal liability contemplated

under Section 446 of the Companies Act does not synchronise with the

criminal proceedings under the Negotiable Instruments Act and the

personal criminal liability and not the civil liability of the company is

enforced under Section 138 read with Section 142 of the Negotiable

Instruments Act. Therefore, the company and his directors cannot shirk

their criminal liability on the ground that the company was already

wound up and the Official Liquidator had taken charge of the affairs of

the company. In support of his contention the learned Advocate for the

opposite party refers to a decision of Madras High Court in the case of

Counter Point Advt. P. Ltd vs. Harita Finance Ltd. reported in 2006

(2) Crimes 368.

10. The learned Advocate for the opposite party next refers to another

decision of this Court in the case of Fateh Chand Bhansali vs.

Hindusthan Development Corporation Limited reported in (2005) 2

CHN 454. In the aforesaid judgment a Coordinate Bench of this Court

held that the order of the Reserve Bank of India freezing a bank account

of the accused company is not at all a ground to quash the complaint

against the petitioners. Order of Reserve Bank of India cannot operate as

a ban to lodge criminal proceeding against petitioners for alleged offence

under Section 138 of the NI Act. Moreover, it would be a question of fact

which can be decided on the basis of evidence in the Trial Court whether

default on the part of accused No. 1 company and its Directors in paying

the amount of the dishonoured cheque to the holder of the cheque had

occurred because of overriding supervening event namely, the Order of

the Reserve Bank of India restraining the petitioner company and its

Directors from making payment by disbursing funds or disposing of its

properties. This point can be decided on the basis of cogent oral and

documentary evidence at the time of trial. Therefore, application filed for

winding-up of the company cannot save the company and its directors

from penal liability under Section 138 of the N.I Act.

11. Having heard the learned Counsels for the parties and on careful

perusal of the entire materials on record I like to record at the outset that

Diamond Shipping Limited has not come forward seeking encashment of

the criminal proceeding instituted against it. The petitioners were

erstwhile directors of the company who retired from the post of directors

of the said company with effect from 10th June, 2014. Therefore, the

factual circumstance is similar to the facts and circumstance of

Harshendra Kumar D. (supra) wherein the Hon'ble Supreme Court was

pleased to hold that on the date the offence was committed under Section

138 of the N.I Act by the company the appellant was not the director; he

had nothing to do with the affairs of the company. Thus, it was held by

the Hon'ble Supreme Court that in such view of the matter, if the criminal

complaints are alleged to proceed against the appellant, it would result in

gross injustice to the appellant and tantamount to an abuse of the

process of the court.

12. In the instant case similar is the situation. The petitioners were not

directors of the company on the date when the cheques were issued. It is

not the case of the opposite party No.2/complainant that they were the

signatories of the cheques. It is also pertinent to note that in the above

mentioned decision the Hon'ble Supreme Court considered both the

decisions of this Court in Fateh Chand Bhansali and Saroj Kumar

Jhunjhunwala and the Hon'ble Supreme Court held that the directors

who retired from the post before issuance of cheques cannot be held liable

under Section 138 of the N.I Act.

13. For the reasons stated above, I do not have any other alternative

but to quash the criminal proceedings against the present petitioners.

14. The instant revision is, accordingly, allowed on contest.

(Bibek Chaudhuri, 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