Citation : 2009 Latest Caselaw 1567 Del
Judgement Date : 21 April, 2009
IN THE HIGH COURT OF DELHI AT NEW DELHI
Crl M C No. 3380 of 2008
K.N. SHAMSHUDDIN ..... Petitioner
Through: Mr. Amit Mahajan with Mr. Manik Dogra,
Advocate
versus
STATE & ORS. ..... Respondents
Through: Mr. Jaideep Malik, APP for State.
Mr. Rajeev Shukla, Advocate for R-2.
HON'BLE DR. JUSTICE S.MURALIDHAR
1. Whether Reporters of local papers may be
allowed to see the judgment? No
2. To be referred to the Reporter or not? Yes
3. Whether the judgment should be reported Yes
in Digest?
ORDER
21.04.2009
1. This petition under Section 482 of the Code of Criminal Procedure 1973
(„CrPC‟) seeks the quashing of Complaint Case No. 62/1 of 2002 titled M/s. Gravs
Appliances Pvt. Ltd. v. M/s. Metro Plus & Others pending in the court of the
learned Metropolitan Magistrate („MM‟) Delhi under Section 138 of the
Negotiable Instruments Act 1881 („NI Act‟) in so far as the Petitioner is concerned.
2. The aforementioned complaint was filed in respect of dishonour of a cheque
dated 22nd January 2002 in the sum of Rs.1,87,781/- drawn in favour of Gravs
Appliances Pvt. Ltd. (complainant) by M/s Metro Plus, a partnership firm. The
firm was arrayed as accused No.1, Mr. K.N. Abdul Gafoor described as partner
arrayed as accused No.2 and the Petitioner here K.N. Shamshuddin described as a
partner of the said firm arrayed as accused No.3.
3. The relevant averment in respect of the Petitioner is contained in para 3 which
read as under:
"3. That, the accused no.1 is a Partnership firm and having its showroom at M.G. Road, Near Padma Earnakulam, Cochin. The accused Nos. 2 and 3 are the partners of the accused firm and are responsible for all sort of business affairs of the accused No.1."
4. The contentions of learned counsel for the Petitioner is that the above averment
in the complaint does not satisfy the requirement of the law as explained by the
Supreme Court in Monaben Ketanbhai Shah v. State of Gujarat (2004) 7 SCC 15
and later in SMS Pharmaceuticals Limited v. Neeta Bhalla (I) (2005) 8 SCC 89.
5. Learned counsel for the Respondent No.2 on the other hand submits that the
question whether the Petitioner was in fact a partner and in charge of the business
of the partnership firm at the time of the commission of the offence is to be decided
only at the trial. He points out that the document of partnership deed dated 16 th
June 1997, which does not show the Petitioner to be a partner, or even later the
document of registration certificate dated 26th March 2003 which again does not
show the Petitioner to be a partner, also cannot be examined at this stage.
6. In the considered view of this Court the above averment contained the complaint
does not satisfy the requirement of law. In Monaben Ketanbhai Shah v. State of
Gujarat (2004) 7 SCC 15 it was held by the Supreme Court as under:
"6. ........... Section 141 does not make all partners liable for the offence. The criminal liability has been fastened on those who, at the time of the commission of the offence, were in charge of and were responsible to the firm for the conduct of the business of the firm. These may be sleeping partners who are not required to take nay part in the business of the firm; they may be ladies and others who may not show anything about the business of the firm. The primary responsibility is on the complainant to make necessary averments in the complaint so as to make the accused vicariously liable. For fastening the criminal liability, there is no presumption that every partner knows about the transaction. The obligation of the appellants to prove that at the time the offence was committed they were not in charge of and were not responsible to the firm for the conduct of the business of the firm, would arise only when first the complainant makes necessary averments in the complaint and establishes that fact. The present case is of total absence of requisite averments in the complaint."
(emphasis supplied)
7. Consequently, this petition is allowed and the Petitioner will stand discharged in
Complaint Case No. 62/1 of 2002 titled M/s. Gravs Appliances Pvt. Ltd. v. M/s.
Metro Plus & Others pending in the court of the learned MM, Delhi under Section
138 NI Act in so far as the Petitioner is concerned. It is made clear that the
complaint will continue against the remaining accused.
8. The petition is disposed of. Order be given dasti.
9. A copy of order be sent to the concerned trial court forthwith.
S.MURALIDHAR, J APRIL 21, 2009 rk
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!