Citation : 1989 Latest Caselaw 240 Del
Judgement Date : 10 April, 1989
JUDGMENT
M.K. Chawla, J.
1. On August 7, 1982, Shri Sat Pal Bakshi, an employee of M/s. Association Traders and Engineers Limited, filed a petition/complaint under sections 406, 409 and 418 of the Indian Penal Code against the Managing Director, four directors, the Deputy Manager (Finance) and the Chartered Accountant of the company. His case is that accused No. 1 issued a circular, No. GM/S?75, dated August 1, 1975, inviting security deposits from the employees of the company. The complainant, in compliance with the said direction, deposit a sum of Rs.440 with the company, vide receipt dated August, 1, 1975. The accused never deposited the security money in the Post Officer Savings Bank Account or in any scheduled bank as provided in section 417 of the Companies Act. The company thus knowingly and with mala fide intention contravened the terms of the agreement as well as the provisions of the Companies Act. On or about August 18, 1980, the complainant made a written demand for the return of his security deposit but the accused persons neither acknowledged the receipt of the letter nor have cared to refund the same. In the balance-sheet, the company has shown this amount under the head "Unsecured loan". In this way, all the accused persons have misappropriated the legitimate and hard earned money of the complainant and converted the same for their own use. The accused have committed an offence punishable under sections 406, 409 and 413 read with section of 34, Indian Penal Code. They be summoned and punished according to law.
2. The complainant appeared as his own witness and supported the averments in his complaint in all its material particulars. The learned Metropolitan Magistrate, on consideration of the oral as well as documentary evidence, came to the conclusion that the complainant has miserably failed to bring his case within the four corners of the offences referred to above, inasmuch as there is no positive evidence to suggest that accused Nos. 1 to 4 have either converted the amount in any Post Office or Savings Bank Account as required under section 417 of the Companies Act, 1956. The complaint under these circumstances was dismissed. It is against this order that the complainant has filed the present petition.
3. The first and foremost contention of learned counsel for the petitioner is that the learned Metropolitan Magistrate was required to form a prima facie opinion on the facts as disclosed in the complaint as well as the evidence led in support of the same. The Metropolitan Magistrate went wrong in carving out a plausible defense for the accused persons. Once the complainant has succeeded in proving the circular and the deposit of the security amount, its non-payment by itself is enough to prove the misappropriation. The respondents have contested the petition. None of these contentions are to their liking, as they have pointed out that there was absolutely no evidence, what to talk of prima facie evidence, to bring the case within the four corners of the sections sought to be invoked against the accused persons. According to learned counsel, the fault of not Realizing the security deposit lies on the complainant who failed to surrender the receipt or execute an indemnity bond against the receipt of the amount.
4. There is much substance in the defense of the accused persons. Section 405 is the relevant provision which defines criminal breach of trust. Section 406 prescribes the punishment fro criminal breach of trust. In order to bring the case within the ambit of this provision, the petitioner is required to prima facie lead evidence showing the dishonest intention of the respondents for misappropriation of the money for their own use. Dishonest intention is one of the essential ingredients of the offence of criminal misappropriation and also of criminal breach of trust. In the absence of proof of dishonest intention, the rigour of this section will not be attracted. It is a well-settled proposition that "wrongful gain" includes "wrongful retention" and "wrongful loss" includes "being kept out of the property as well as being deprived of the property." Sometimes, a mere retention or delay in payment of money to the claimant will not necessarily prove dishonest intention or constitute the offence.
5. It is no doubt true that a dishonest conversion of property, by the accused, to his own use or its retention for purposes other than those for which it was entrusted to him, is an offence under sections 405 of the Indian Penal Code. Conversion is committed only when a man does an unauthorised act which deprives another of his property permanently or for an indefinite time. That may be so but whether in this case, the complainant has been able to establish this on record or not is the question that requires to be gone into.
6. The issuance of circular dated August 1, 1975, by the company is not in dispute. Under this circular, the management, besides declaring 20% bonus for the year 1974, was pleased to further declare an ad hoc payment amounting to 10% of the wages for the said year to the employees as a gesture of goodwill and to assist them to provide cash security to the company, against embezzlement, carelessness, negligence, fraud, etc. if committed by the employees. The said 10% payment was to remain with the company for a period of 5 years, an during this period the employees were to receive interest at the rate of 12% per annum. Certain conditions were laid down for the repayment of the security deposit. At the time of the deposit of the security, all the employees were issued receipts. At the bottom of the receipt, a specific note was appended which makes it clear that the refund of the security deposit shall be made to the employees only on the surrender of this receipt. After the expiry of a period of five years, the majority of the employees were given back the amount along with the interest.
7. It is the case of the accused persons that the complainant, in spite of repeated requests and reminders, did not surrender the original receipt or execute an indemnity bond and for that reason he was not paid the security amount with interest, but that it was credited to this account, together with interest on June 30, 1982.
8. The submission of learned counsel for the petitioner is that in accordance with the terms of the circular, the accused persons were required either to keep the deposit in the Post Office Savings Account or in some nationalised bank. It was also their obligation under section 417 of the Companies Act. By not complying with this direction, the accused persons must be presumed to have retained the amount for their personal use. This argument prima facie has no legs to stand on. To reach that conclusion one has prima facie to find out some oral or documentary evidence to show that the security amounts were not deposited as per the provisions of section 417 of the Companies Act or the accused persons willfully or intentionally converted the amount for their own use. This evidence is missing. Rather the report of the chartered accountant is that the company has complied with the provisions of Companies Act with regard to the deposits accepted from the public. The findings of the auditors of the company are a complete answer to the contention of the petitioner.
9. The conclusion of the learned Metropolitan Magistrate is in consonance with the legal proposition and the evidence on record. He has looked into the problem from all angles. His finding is quite in conformity with the oral as well as documentary evidence led and proved on record by the complainant. The impugned judgment cannot be said to be perverse, calling for interference. In the result I see no force in the revision petition and the same is hereby dismissed.
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!