Citation : 2007 Latest Caselaw 153 Del
Judgement Date : 24 January, 2007
JUDGMENT
S. Ravindra Bhat, J.
1. By these petitions, the criminal proceedings initiated at the behest of the complainant, for offences committed under Sections 138/141 of the Negotiable Instruments Act are sought to be quashed.
2. The complainant had alleged that M/s. Mercury Enterprises in which the petitioner is alleged to be a partner had issued cheque in discharge of its liabilities towards him, for various amounts during the period April 2000 to 5th March, 2002. On these allegations, he had preferred separate complaint proceedings against the firm. The complainant had imp leaded the present petitioner and the second respondent in these proceedings as partners. In these petitions, copies of the complaints have been produced. All of them identically averred, in relation to the accused parties as follows:
That the accused persons are/were doing their business in partnership in the name and style of M/s. Mercury Enterprises.
3. The complainant also alleged that after the cheques were presented they were returned/dishonoured for want of sufficient funds. In spite of issuance of notice, it is alleged, the petitioner and the other accused did not make good the amount. Consequently, the complaints were preferred before the Metropolitan Magistrate who issued summoning orders.
4. It is urged by counsel for the petitioner that averments contained in the complaints which are subject matters of these proceedings, do not satisfy the requirement under the Negotiable Instruments Act, namely, that the petitioner was in-charge and was responsible to the firm for the conduct of its business. It is submitted that vicarious liability of the petitioner in his individual capacity could be fastened by virtue of Section 141 read with explanation 'b' to Section 141 only if specific averments were made in that regard.
5. Learned Counsel relied upon the judgment of the Supreme Court in Monaben Ketanbhai shah and Anr. v. State of Gujarat and Ors. and the recent judgment in SMS Pharmaceutical Ltd. v. Neeta Bhalla (2005) 8 SCC 89 (para 12, 18 and 19) to submit that the complaints by the respondent do not measure up to the standards indicated by the Supreme Court, in those two judgments; in order to fasten liability on partners, there should be specific averments about the role of such individuals.
6. Learned Counsel for the respondent complainant resisted the proceedings and urged that the transaction has to be seen as a whole. He submitted that nine cheques had been issued by the accused persons, all of which were returned dishonoured. The underlying transactions were conducted by the petitioner and the other accused who held themselves out as partners of the firm on different occasions. It was urged that the accused persons alternatively dealt with the complainant and issued cheques on separate occasions. In these circumstance, the general law would apply, since the firm being comprised of only two partners, and both were properly joined in all the proceedings pending before the trial court.
7. The above factual narrative would show that the only question involved in these proceedings is whether the complaints so far as the petitioner is concerned, were maintainable and whether they entitled the court to issue process and entertain the proceedings. The Supreme Court in its latest rulings in SMS Pharmaceutical (supra) was undoubtedly dealing with the issue of vicarious liability of Directors of Companies who imp leaded in the proceedings for infraction of Section 138 Cr.P.C. However, it considered the entire gamut of case law including the judgment cited on behalf of the petitioner, namely, Monaben Ketanbhai shah and Anr. v. State of Gujarat and Ors. . In the later judgment (supra) the Court had taken into consideration the circumstance that firms could consist of two or more persons but that the primary responsibility yet lay with the complainant to set-up necessary averments so as to make accused vicariously liable. The Court had held that for fastening of criminal liability, there is no question of accused being under obligation to prove that at the time the offence was committed they were not in-charge and not responsible to the firm; such situation would arise only if the complainant in the first instance made necessary averments and established that fact.
8. In view of the clear enunciation of the law by the Supreme Court, I am of the opinion that these petitions are entitled to succeed. They are accordingly allowed. Proceedings, so far as the petitioner in these proceedings are concerned, are hereby quashed.
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!