Citation : 2010 Latest Caselaw 1099 Del
Judgement Date : 25 February, 2010
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ Crl.M.C.No.2962/2009
% Reserved on: 22nd February, 2010
Date of Decision: 25th February, 2010
# BASAB GHOSH ..... Petitioner
! Through: Mr.D.P.Mukherjee &
Mr.Nandin Sen, Advs.
versus
$ M/s.OUTLOOK PUBLISHING
(INDIA) PVT. LTD. ..... Respondent
^ Through: Mr.A.J.Bhambhani,
Ms.Nisha Bhambhani,
Ms.Lakshita & Ms.Ranjita,
Advocates.
* CORAM:
HON'BLE MR. JUSTICE V.K. JAIN
1. Whether the Reporters of local papers
may be allowed to see the judgment? YES
2. To be referred to the Reporter or not? YES
3. Whether the judgment should be YES
reported in the Digest?
: V.K. JAIN, J.
1. This is a petition under Section 482 of the Code of
Criminal Procedure challenging the order dated 24.3.2009,
whereby the petitioner was summoned for having committed
offences punishable under Sections 408, 409, 418 & 422 of
IPC.
2. The petitioner was appointed as an Executive with the
complainant/respondent, which is a Company engaged in the
business of publication of various magazines such as
Outlook, Outlook (Hindi), Outlook Traveler, Outlook Money,
Outlook Business. The duties of the petitioner included
distribution and sale of magazines published and/or
distributed by the complainant to various distributors, retail
venders, hawkers, small book shops, etc., and to collect
money from them, principally in the States of West Bengal,
Orissa, Bihar, Jharkhand and Assam. The petitioner was
also responsible to maintain a true, correct and accurate
account and record of the magazines returned unsold so that
adjustment in respect of returned magazines could be made
which calculating the money owed by the parties to whom the
magazines were supplied to the complainant Company. The
number of parties within the areas in which the petitioner
used to operate is believed to be around 5,000, most of them
being small operators, operating from kiosks, small shops,
street corners, pavements, etc. It has been alleged in the
complaint that on scrutiny of the amount owed to the
complainant Company, by the parties to whom magazines
used to be supplied, it transpired that the petitioner had
failed to collect a sum which he himself represented to be
about Rs.41,62,492/-. He was asked by the complainant
Company to collect outstanding amounting to Rs.30,71,475/-
from 16 major distributors but out of that he collected a sum
of Rs.2,34,382/- and, eventually, he submitted his
resignation letter dated 6.8.2008. He was thereupon asked to
render true, correct and complete account of the money owed
to the complainant Company for the magazines. The
petitioner was also asked to render a full account of the
magazines returned unsold, in stipulated manner which
involved cutting-out the mast-heads of the unsold magazines
and returned them to the Head Office of the complainant
Company in New Delhi.
3. It was informed that two of its relatively bigger
distributors M/s.Vishal Book Centre and M/s.Prasad News
Agency informed the complainant Company that unsold
portion of the magazines was controlled by the petitioner and
as per system, every month they used to prepare actual
Must-Head Cuttings and hand over the same to the peon of
Calcutta Office along with a Must-Heads letter and the office
copy of the letter was used to be acknowledged by the peon.
It was further informed that thereafter the petitioner used to
come to their office to finalise the claim and instruct them as
regards the figures of returned magazines. If in a month, the
actual Must-Head was 5,000 copies per month, he would
instruct them to make claim of 3,000 copies. It was further
informed to the complainant Company that the petitioner
took undue advantage of the faith which the distributors had
in him and the ignorance and callousness of his staff, and
had shown sale graph of his territory higher than what it
actually was. M/s.Prasad News Agency informed the
complainant Company that a sum of Rs.4,18,352/- had been
worked out for the returned magazines and the petitioner had
been promising that the same would be adjusted. Thus,
according the complainant, the petitioner was also making
M/s. Prasad News Agency to show lower returns than the
copies actually received back, thereby claiming higher than
the actual sale of the magazines.
4. The summoning order has been challenged primarily
on the ground that the learned Metropolitan Magistrate did
not examine the complaint before summoning him and,
therefore, the order of summoning is bad in law. It has also
been claimed that no criminal offence is made out against the
petitioner since the dispute between the parties was civil in
nature.
5. Admittedly, before summoning the petitioner, the
learned Metropolitan Magistrate did not personally examine
the person who had filed this complaint on behalf of the
respondent/complainant and he took into consideration the
affidavit which was tendered by him in evidence for the
purpose of forming an opinion as to whether there was
sufficient ground for proceeding and taking cognizance of the
offence alleged to have been committed by the petitioner.
6. Section 200 of the Code of Criminal Procedure, to the
extent it is relevant, reads as under:
"200. Examination of complainant.--A Magistrate taking cognizance of an offence on complaint shall examine upon oath the complainant and the witnesses present, if any, and the substance of such examination shall be reduced to writing and shall be signed by the complainant and the witnesses, and also by the Magistrate:
Provided that, when the complaint is made in writing, the Magistrate need not
examine the complainant and the witnesses-
(a) If a public servant acting or purporting to act in the discharge of his official duties or a Court has made the complaint; or
(b) if the Magistrate makes over the case for inquiry or trial to another Magistrate under Section 192:"
7. It is quite clear from a bare perusal of the above noted
provision that before a Magistrate takes cognizance of the
offence on a complaint under Section 190(1)(a) of the Code of
Criminal Procedure, it is obligatory for him to examine, not
only the complainant but also his other witnesses, if any, to
whom he wants to produce in support of the complaint filed
by him. The examination of the complainant and his
witnesses can be dispensed with only in cases envisaged by
clauses (a) and (b) above, i.e., if the complaint is made by a
public servant acting or purporting to act in discharge of his
official duties or the Magistrate to whom the complaint is
made makes over the case to another Magistrate for inquiry
and trial. The requirement of reducing the substance of the
examination of the complainant and witnesses to writing and
such substance being signed not only by the
complainant/witnesses, as the case may be, but also by the
Magistrate, leaves no reasonable doubt that the examination
envisaged in the Code is physical examination and not
examination on affidavit. Therefore, a Magistrate before he
takes cognizance of an offence under Section 190(1)(a) of
Code of Criminal Procedure, needs to personally examine the
complainant and witnesses and he cannot for this purpose
act upon the affidavit of the complainant and/or witnesses,
unless, the complaint is governed by a statute which
empowers him to accept the affidavit of the
complainant/witnesses, as the case may be, for this purpose,
e.g., in a complaint under Negotiable Instruments Act,
Section 145 of Negotiable Instruments Act which overrides
the provisions contained in the Code of Criminal Procedure in
this regard, specially provides that the evidence of the
complainant may be given by him on affidavit and may
subject to all just exceptions be read in evidence in enquiry,
trial or other proceedings under the Code. Even in such
complaint the Magistrate is entitled to summon and
physically examine any person who gives evidence on
affidavit. This power can be exercised by the Magistrate even
while examining the complainant/witnesses under Section
200 of the Code of Criminal Procedure, in a complaint
alleging commission of offence punishable under the
provisions of Negotiable Instruments Act. Since the
complaint filed in this case alleges commission of offence
punishable under IPC, the provisions of Negotiable
Instruments Act have no application and, therefore, it is
difficult to deny that the procedure adopted by the learned
Metropolitan Magistrate before taking cognizance of the
offence was not correct since he could not have acted merely
upon the affidavit tendered by the complainant in evidence
and was required to personally examine him and his
witnesses, if any.
8. The next question which comes up for consideration is
as to whether the order taking cognizance and summoning
the petitioner is liable to be set aside merely on account of
failure of the Magistrate to personally examine the
complainant. The petitioner has not shown how he has been
prejudiced on account of the Metropolitan Magistrate acting
upon the affidavit tendered by the complainant in evidence
instead of examining him personally and reducing the
substance of his examination into writing. The accused in a
criminal case is concerned primarily with the evidence which
has been produced by the complainant against him and not
with the procedure adopted by the trial court for taking that
evidence on record. It is one thing to say that the
Metropolitan Magistrate should have adopted a particular
procedure but quite another thing to say that the order
passed by him should be set aside merely because the
procedure adopted by him was not in consonance with the
procedure prescribed in the Code of Criminal Procedure.
9. Section 460 of the Code of Criminal Procedure, which
deals with irregularities which do not vitiate proceedings, to
the extent it is relevant, provides as under:
"460. Irregularities which do not vitiate proceedings.- If any Magistrate not empowered by law to do any of the following things, namely:-
(a)..........
(e) to take cognizance of an offence under clause (a) or clause (b) of sub-section (1) of Section 190"
10. On the other hand, Section 461 of the Code which
deals with irregularities which vitiate the proceedings, to the
extent it is relevant, provides as under:
"461. Irregularities which vitiate proceedings:- If any Magistrate, not being empowered by law in this behalf, does any of the following things, namely:-
(k) takes cognizance of an offence under Clause (c) of sub-section (1) of Section 190"
11. It is, thus, obvious that the legislature, in its wisdom,
has not considered even cognizance taken by a Magistrate
upon a complaint, despite his not being empowered by law to
do so, to be such an irregularity as would vitiate the
proceedings. It has rather expressly provided that such an
exercise of power will not vitiate the proceedings.
12. Section 465 of the Code of Criminal Procedure provides
that the order passed by a court of competent jurisdiction
shall not be reversed or altered by a court of appeal,
confirmation or revision on account of an error, omission or
irregularity in the proceedings before or during trial or in any
enquiry or other proceedings under the Code unless in the
opinion of that court a failure of justice has taken place on
account of such error, omission or irregularity. The legislative
mandate, therefore is quite clear; unless the irregularity is of
the nature referred in Section 461 of the Code of Criminal
Procedure or unless it has resulted in failure of justice, the
superior court would not be justified in reversing an order
merely on account of an irregularity in the proceedings
conducted or the order passed by the Magistrate.
13. In "Dipak Ghosh Dastidar Vs. Sanat Kumar
Mukherjee & State", 2003(1) Crimes 297 Calcutta High
Court was dealing with a case where complainant was not
examined before issue of process, it in that case issued a
warrant of arrest. It was held that it was at best a mere
irregularity curable under Section 165 of the Code since no
prejudice to the accused had been caused on account of non-
examination of the complainant.
14. In "R.Basu & etc. Vs. National Capital Territory of
Delhi & Another etc.", 2007 Cri.L.J. 4254, it was observed
by this Court that even where the complainant is not
examined and cognizance is taken on the basis of allegations
which make out the offence, non-examination of the
complainant would not vitiate the order of cognizance.
15. In "Ranbir Singh Kharab Vs. Smt.Santosh", 2007 (1)
JCC (NI) 65, it was noticed that the Magistrate had acted only
upon the affidavit and had not personally recorded the pre-
examining evidence. It was held that since the complainant
was present in the Court and evidence on affidavit was filed,
it could not be said that pre-summoning evidence was not
recorded. The case before this Court was a complaint under
Section 138 of the Negotiable Instruments Act.
16. In "Satish Dayal Mathur Vs. M/s.Mackinnon
Mackenzie & Company and Another", ILR (1986) II Delhi
92, it was held that though the provisions of Section 200 of
the Code of Criminal Procedure requiring the Magistrate to
examine the complaint and witnesses and reducing the
substance of such examination into writing are mandatory
and should be strictly complied with, non-compliance thereof
by itself would not vitiate the subsequent proceedings and
such an error would be only a procedural lapse.
17. In "Dilip Kumar Kundu & Others Vs. Madan
Chandra Dey & Another", 1992 (1) Crimes 171, a Division
Bench of Calcutta High Court in a complaint pertaining to an
offence under various provisions of Indian Penal Code, held
that examination of the complainant on solemn affirmation is
not a condition precedent for taking cognizance and that
issuance of summons by a Magistrate without examining the
complainant on solemn affirmation is merely an irregularity.
18. In "Dharmendra Singh & Another Vs. State of
Orissa & Another", 2001 Cri.L.J.439, Orissa High Court,
inter alia, held as under:
"In the instant case, on receiving the complaint the learned Magistrate without recording the statement of the complainant as required under Section 200, Cr. P.C. posted the case for inquiry under Section 202, Cr.P.C. Therefore, a question arises whether the omission to examine the complainant on oath is an illegality or a mere irregularity. Such a question came up for consideration before this court in Mahabir Prasad Agarwala v. State, reported in (1957) 23 Cut LT 395 : (1958 Cri LJ 63), and this court held that omission to examine the complainant on solemn affirmation on a protest petition may prejudice the complainant but it cannot prejudice the accused. It is merely on irregularity. Here in the instant case the complainant and her witnesses have been examined on solemn affirmation in course of inquiry under Section 202, Cr.P.C. and their statements are available to the petitioners for the purpose of cross-examining the witnesses. The petitioners, thereafter, cannot urge that the omission has in any way prejudiced them. So non-
examination of the complainant on oath as required under Section 200, Cr. P.C. being an irregularity cannot vitiate the proceeding.
19. In "Jasman Rai Vs. Smt.Sonamaya Rai &
Another", 1980 Cril.L.J.500 (1), Sikkim High Court, inter
alia, held as under:
"The failure to examine a complainant before issuing a process is not obviously an irregularity mentioned in Section 530 of the Code. Nor can the said provision providing for such examination before issuance of process be regarded to be one regulating the jurisdiction and competency of the Court to entertain a proceeding. Such a failure, therefore, is a breach which can be regarded to have affected the validity of the subsequent proceedings only if the accused can be said to have been prejudiced thereby and/or there has been a failure of justice as a result thereof. If no prejudice or no failure of issuance, such breach by itself is not of any material effect and is cured by the comprehensive curative antidote provided in Section 537......."
20. The learned counsel for the petitioner has referred to
the decisions in "National Small Industries Corporation
Limited Vs. State (NCT of Delhi) & Others", (2009) 1 SCC
407; "S.W.Palanitkar & Others Vs. State of Bihar &
Anothers", (2002) 1 SCC 241; "Pepsi Foods Limited &
Another Vs. Special Judicial Magistrate & Others", (1998)
5 SCC 749; "M/s.Morgan Tectronics (P) Limited & Others
Vs. State & Another", 2007 (1) JCC (NI) 69; "Dr.Ritu Rawat
& Another Vs. Tej Singh & Others", 154 (2008) DHC 605;
and "A.R.Antulay Vs. Randas Sriniwas Nayak &
Another", (1984) 2 SCC 500.
21. In the case of National Small Industries Corporation
(supra), the issue before the Hon‟ble Supreme Court was
whether when an offence is committed in regard to a
transaction of a Government company, could it be said that
benefit of exemption under Clause (a) of the proviso to
Section 200 of the Code will be available to an employee
acting for and on behalf of the company or not. While
holding that such exemption will be available to an employee
of a Government company, the Hon‟ble Supreme Court, inter
alia, observed:
"The object of Section 200 of the Code requiring the complainant and witnesses to be examined, is to find out whether there are sufficient grounds for proceeding against the accused and to prevent issue of process on complaints which are false or vexatious or intended to harass the persons arrayed as accused."
"The mandatory requirement of Section 200 of the Code is that a Magistrate taking cognizance of an offence on complaint, shall examine upon oath the complainant and that the substance of such examination reduced to writing shall be signed by the complainant."
22. During the course of judgment, the Hon‟ble Supreme
Court referred to its earlier decision in the case of
"Associated Cement Co. Ltd. Vs. Keshvanand", (1969) 3
SCC 389, where it had, inter alia, observed as under:
"22. Chapter XV of the new Code contains provisions for lodging complaints with Magistrate, who takes cognizance of an offence on a complaint, to examine the complainant on oath. Such examination is mandatory as can be discerned from the words „shall examine on oath the complainant...‟. The Magistrate is further required to reduce the substance of such examination to writing and it „shall be signed by the complainant‟. Under Section 203 the magistrate is to dismiss the complaint if he is of opinion that there is no sufficient ground for proceeding after considering the said statement on oath. Such examination of the complainant on oath can be dispensed with only under two situations, one if the complaint was filed by a public servant, acting or purporting to act in the discharge of his official duties and the other when a court has made the complaint. Except under the above understandable situations the complainant has to make his physical presence for being examined by the Magistrate. Section 256 or Section 249 of the new Code clothes the Magistrate with jurisdiction to dismiss the complaint when the complainant is absent, which means his physical absence."
23. This judgment though upholding the mandatory
requirement of Section 200 of the Code to examine the
complainant on oath and to reduce the substance into writing
does not deal with the issue before this Court and nowhere
has the Hon‟ble Supreme Court said that if the Magistrate
acts upon the affidavit instead of personally examining the
complainant that by itself would vitiate the order of
summoning passed by him.
24. In the case of S.W.Palanitka (supra), the Hon‟ble
Supreme Court, inter alia, observed as under:
"In case of a complaint under Section 200 Cr.P.C. or IPC a Magistrate can take cognizance of the offence made out and then has to examine the complainant and his witnesses, if any, to ascertain whether a prima facie case is made out against the accused to issue process so that the issue of process is prevented on a complaint which is either false or vexatious or intended only to harass. Such examination is provided in order to find out whether there is or not sufficient ground for proceeding."
The above referred observation only indicates what has been
prescribed in Section 200 of the Code of Criminal Procedure
and does not anywhere say that failure to examine the
complainant in Court, while acting upon the affidavit
tendered by him in evidence would be an irregularity vitiating
the cognizance taken by him.
25. In the case of Pepsi Foods (supra), the Hon‟ble Supreme
Court, inter alia, observed as under:
"Summoning of an accused in a criminal case is a serious matter. Criminal law cannot be set into motion as a matter of course. It is not that the complainant has to bring only two witnesses to support his allegations in the complaint to have the criminal law set into motion. The order of the Magistrate summoning the accused must reflect that he has applied his mind to the facts of the case and the law applicable thereto. He has to examine the nature of allegations made in the complaint and the evidence both oral and documentary in support thereof and would that be sufficient for the complainant to succeed in bringing charge home to the accused. It is not that the Magistrate is a silent spectator at the time of recording of preliminary evidence before summoning of the accused. Magistrate has to carefully scrutinise the evidence brought on record and may even himself put questions to the complainant and his witnesses to elicit answers to find out the truthfulness of the allegations or otherwise and then examine if any offence is prima facie committed by all or any of the accused."
26. This judgment only emphasizes the need for the
Magistrate to be an active participant and not merely a silent
spectator at the time of examination of the complainant and
his witnesses and to apply his mind to the facts of the case
instead of passing mechanical orders. It does not deal with
the issues before this Court.
27. In M/s. Morgan Tectronics (supra), this Court held that
since NSIC is a company, and therefore, not a public servant,
the mandate of Section 200 of the Code of Criminal Procedure
requiring compulsory examination of the complainant and
witnesses was required to be followed by the learned
Metropolitan Magistrate. The issue before this Court being
altogether different, this judgment is of no help to the
petitioner.
28. In the case of Dr.Ritu Rawat (supra), this Court, inter
alia, observed as under:
"A Magistrate taking cognizance of an offense on a complaint filed before him Under Section 200 of the Cr.P.C. is obliged to examine the complainant on oath and the witnesses present at the time of filing the complaint. In the present case the Magistrate has not examined the complainant on oath and therefore it cannot be said that the Magistrate has taken cognizance under Section 200 of Cr.P.C."
In the present case the issue before the Court is not as
to whether cognizance has been taken on a complaint or on a
police report and, therefore, this judgment is of no help to the
petitioner.
29. In the case of A.R.Antulay (supra), the Hon‟ble
Supreme Court, inter alia, observed:
"When a private complaint is filed, the court has to examine the complainant on oath save in the cases set out in the proviso to Section 200 Cr.P.C."
There is no quarrel with the aforesaid proposition based upon
the provisions contained in Section 200 of the Code of
Criminal Procedure. But, nowhere has the Hon‟ble Supreme
Court said in this case that for the purpose of proceeding on
the basis of a private complaint, the Magistrate cannot act
upon the affidavit of the complainant and/or witnesses.
30. For the reasons given in the preceding paragraphs, I
am of the considered view that the order summoning the
petitioner need not be quashed merely because the
Metropolitan Magistrate instead of personally examining the
concerned officer of the complainant and reducing the
substance of his examination into writing chose to act upon
the affidavit tendered by him in evidence.
31. The petitioner has been summoned under various
provisions of IPC, including Sections 408 & 409 thereof.
Admittedly, the petitioner was employed with the complainant
at the relevant time. The case of the complainant, as
disclosed in the complaint and affidavit filed in its support, is
that the Mast-Heads of unsold magazines used to be returned
to the petitioner who was in charge of its Calcutta Office, by
the vendors to whom the magazines used to be supplied by
the complainant Company. This is also the case of the
complainant/respondent that the petitioner who was
entrusted with this property of the Company or who being in
charge of its Calcutta Office had domain over it, did not
return these Mast-Heads to the complainant Company and
thereby committed criminal breach of trust punishable under
Section 408 of IPC. The Mast Heads of unsold magazines
were definitely property of the complainant Company and
were in fact very important for it since it was only on the
basis of mast head of the unsold magazines that the
complainant Company could have given adjustment to the
vendors for the magazines which remained unsold with them.
Therefore, offence under Section 408 of IPC is prima facie
made out against the petitioner from the averments made in
the complaint and the primary evidence produced by the
complainant. Hence, it cannot be said that the allegations
made in the complaint, even if taken as true and on their face
value, do not disclose commission of an offence by the
petitioner. However, I am not going into the question as to
whether other offences for which the petitioner has been
summoned to face trial are made out against him or not. It
will be open to the petitioner to contend either before the trial
court at an appropriate stage or before a superior court, in
appropriate proceedings that the other offences attributed to
him are not made out from the allegations made against him
in the complaint.
32. The petition is, hereby, dismissed. The observations
made in this order will, however, not affect the decision of the
case on merit, at any stage of the proceedings. The record of
the trial court be sent back within seven days along with a
copy of the judgment.
(V.K.JAIN) JUDGE FEBRFUARY 25, 2010 RS/
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!