Citation : 2011 Latest Caselaw 1133 Del
Judgement Date : 24 February, 2011
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Judgment reserved on: February 17, 2011
Judgment delivered on: February 24, 2011
+ CRL.M.C. 3308/2010 & CRL.M.A. NO.16467/2010
GAURAV KUMAR & ORS ....PETITIONERS
Through: Mr. Vikas Sharma, Advocate
Versus
SURINDER PATWA .....RESPONDENT
Through: Mr. K.S. Pathania, Advocate
CORAM:
HON'BLE MR. JUSTICE AJIT BHARIHOKE
1. Whether Reporters of local papers
may be allowed to see the judgment?
2. To be referred to the Reporter or not ?
3. Whether the judgment should be
reported in Digest ?
AJIT BHARIHOKE, J.
1. Gaurav Kumar and Ms. Kiran Vihani, the petitioners herein filed
instant petition under Section 482 Cr.P.C. have prayed for the quashing
of complaint case No.132/1/2005 pending in the court of Metropolitan
Magistrate, New Delhi and consequent summoning order dated
25.07.2005 qua them.
2. Briefly stated, the facts relevant for the disposal of this petition
are that the respondent Surinder Patwa, Proprietor of M/s. Madan Lal
Surender Kumar filed above referred complaint No.132/1/2005 under
Section 138 read with 141 of the Negotiable Instruments Act against
M/s. Fisba Enterprises Pvt. Ltd. (hereinafter referred to as "company")
and its four directors including the petitioners.
3. It is alleged in the complaint that the complainant had supplied
yarn products to the accused company against two post dated cheques
being cheque No.217412 dated 01.06.2004 and cheque No.217413
dated 02.06.2004 for `6,40,000/- each, drawn on State Bank of Patiala,
Azadpur Sabzi Mandi, Transport Centre, New Delhi which were
revalidated on 18.03.2005. Shitij Kumar, director of the company is
stated to be the signatory of those cheques. These cheques, when
presented for encashment through the bankers of the complainant,
were returned unpaid with the remarks "Insufficient Funds". The
complainant, therefore, issued a notice of demand under Section 138
N.I. Act to the company and its directors including the petitioners, but
they failed to pay the cheque amount within the requisite period
despite service of notice. Consequently, the complainant was
constrained to file the complaint under Section 138 read with 141 N.I.
Act against the company and its directors, including the petitioners.
4. The allegations to fix the vicarious liability of the petitioners with
the aid of Section 141 N.I. Act are in para 21 of the complaint, which is
reproduced thus:
"21. That the accused No.1 is a company incorporated under the Companies Act 1956. Accused No.1 company has issued the abovementioned cheques for the discharge of its liability in part. Accused No.2,3,4 & 5 are directors of the accused No.1 company and were/are in charge of the affairs of the company and are responsible to the company for the conduct of the business of the company. The
offence has been committed with the consent and connivance of the accused No.2,3,4 & 5 as well as accused No.1 are guilty of the offence envisaged u/s 138 of the Negotiable Instrument Act and are liable to be proceeded against and punished accordingly."
5. On the basis of the aforesaid allegations in the complaint and the
affidavit evidence of the complainant reiterating the allegations, the
learned Magistrate passed the impugned order of summoning the
petitioners.
6. The petitioners, feeling aggrieved have filed present petition
seeking quashing of the summoning order dated 25.07.2005.
7. Main contention on behalf of the petitioners is that apart from a
bald allegation in the complaint with regard to the petitioners being
directors of the accused company and in-charge of day to day affairs of
the company and being responsible to the company for the conduct of
the business, there is no allegation in the complaint which could, prima
facie, show as to how the petitioners were in-charge and responsible
for day to day affairs of the company and what were the acts and
functions which were being discharged by them so as to bring them
within the ambit of law under Section 141 of the Negotiable
Instruments Act. Learned counsel submitted that in absence of any
specific allegations in this regard, the order of summoning is not
sustainable in law.
8. Learned counsel for the respondent, on the contrary, has
submitted that the complainant has made a specific allegation against
the petitioners that they were directors of the accused company and
were in-charge of day to day affairs and conduct of the business of the
company, which fact is also supported by the affidavit evidence filed by
the respondent in the court. Therefore, the initial onus for making a
prima facie case against the petitioners has been discharged by the
respondent. Learned counsel contended that now the onus is on the
petitioners to adduce the evidence during the course of trial to
establish that they were not in-charge and responsible for the conduct
of the business of the company.
9. I have considered the rival contentions and gone through the
material on record.
10. The law relating to vicarious liability of a director under Section
141 of N.I. Act for the offence under Section 138 N.I. Act committed by
a company is well settled. The question came up for consideration
before a three Judge Bench of Supreme Court in SMS
Pharmaceuticals Ltd. Vs. Neeta Bhalla, (2005) 8 SCC 89 wherein
upon consideration of a number of decisions of the Apex Court,
Supreme Court opined thus:
"10. While analysing Section 141 of the Act, it will be seen that it operates in cases where an offence under Section 138 is committed by a company. The key words which occur in the section are "every person". These are general words and take every person connected with a company within their sweep. Therefore, these words have been rightly qualified by use of the words:
"Who, at the time the offence was committed, was in charge of, and was responsible to the company for the conduct
of the business of the company, as well as the company, shall be deemed to be guilty of the offence, etc."
What is required is that the persons who are sought to be made criminally liable under Section 141 should be, at the time the offence was committed, in charge of and responsible to the company for the conduct of the business of the company. Every person connected with the company shall not fall within the ambit of the provision. It is only those persons who were in charge of and responsible for the conduct of business of the company at the time of commission of an offence, who will be liable for criminal action. It follows from this that if a director of a company who was not in charge of and was not responsible for the conduct of the business of the company at the relevant time, will not be liable under the provision. The liability arises from being in charge of and responsible for the conduct of business of the company at the relevant time when the offence was committed and not on the basis of merely holding a designation or office in a company. Conversely, a person not holding any office or designation in a company may be liable if he satisfies the main requirement of being in charge of and responsible for the conduct of business of a company at the relevant time. Liability depends on the role one plays in the affairs of a company and not on designation or status. If being a director or manager or secretary was enough to cast criminal liability, the section would have said so. Instead of "every person" the section would have said "every director, manager or secretary in a company is liable"..., etc. The legislature is aware that it is a case of criminal liability which means serious consequences so far as the person sought to be made liable is concerned. Therefore, only persons who can be said to be connected with the commission of a crime at the relevant time have been subjected to action."
11. In the matter of N.K. Wahi Vs. Shekhar Singh, AIR 2007 SC
1454, Hon'ble Supreme Court while dealing with the vicarious liability
under Section 141 N.I. Act observed thus:
"8. To launch a prosecution, therefore, against the alleged Directors there must be a specific allegation in the complaint as to the part played by them in the transaction. There should be clear and unambiguous allegation as to how the Directors are in-charge and responsible for the conduct of the business of the company. The description should be clear. It is true that precise words from the
provisions of the Act need not be reproduced and the court can always come to a conclusion in facts of each case. But still, in the absence of any averment or specific evidence the net result would be that complaint would not be entertainable."
12. From the above judgments, it is apparent that in order to rope in
a director of a company for the offence under Section 138 N.I. Act with
the aid of Section 141 of N.I. Act, the complainant is not only required
to make a clear allegation that the person concerned was the director
of the company, but he is also required to make specific allegation of
the facts indicating as to how and in what manner the said director was
in-charge and responsible for conduct of the business of the company.
13. On reading of the complaint filed by the respondent, it would be
seen that admittedly the petitioners are not the signatories to the
cheques in question. In order to rope in the petitioners to be
vicariously liable for the offence under Section 138 N.I. Act committed
by the company, in the name of allegations, respondent/complainant
has simply reproduced the language of Section 141 N.I. Act in the
complaint. There is no allegation in the complaint to show as to how
and in what manner the petitioner directors were in-charge and
responsible for the day to day affairs and business of the company. In
absence of specific allegation in this regard, in my considered view, the
requirement of Section 141 N.I. Act to hold the petitioners vicariously
liable for the offence committed by the company is not fulfilled. Even
in the affidavit evidence given by the respondent before the
Magistrate, there is no mention as to how and in what manner the
petitioner directors were in-charge of or were responsible to the
company for its day to day affairs and conduct of business. Thus, in
my view, the petitioners cannot be held vicariously liable for the
purported offence under Section 138 N.I. Act committed by the
company.
14. In view of the above, I am of the considered view that the
impugned order of learned Magistrate dated 25.07.2005 summoning
the petitioners for the offence under Section 138 N.I. Act committed by
the company with the aid of Section 141 N.I. Act is not sustainable in
law as there is neither a specific allegation nor prima facie evidence on
record to show that the petitioners were in-charge and responsible for
the conduct of the business and the day to day affairs of M/s Fisba
Enterprises Pvt. Ltd.
15. Result of above discussion is that impugned summoning order
dated 25.07.2005 qua the petitioners Gaurav Kumar and Ms. Kiran
Vihani is quashed.
16. Petition as well as the application stand disposed of accordingly.
(AJIT BHARIHOKE) JUDGE FEBRUARY 24, 2011 pst
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!