Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bina Jain & Ors. vs State & Anr.
2023 Latest Caselaw 1146 Del

Citation : 2023 Latest Caselaw 1146 Del
Judgement Date : 8 May, 2023

Delhi High Court
Bina Jain & Ors. vs State & Anr. on 8 May, 2023
                                              NEUTRAL CITATION NO. 2023:DHC:3156




                          $~
                          *      IN THE HIGH COURT OF DELHI AT NEW DELHI
                          %                                               Reserved on: 27.04.2023
                                                                       Pronounced on: 08.05.2023
                          +      CRL.M.C. 252/2020, CRL.M.A. 1102/2022 & CRL.M.A.
                                 2246/2022

                                 BINA JAIN & ORS.                                   ..... Petitioners
                                                      Through:    Ms. Kaur and Mr. Manmeet
                                                                  Singh Arora and Mr. Mudit
                                                                  Dewan, Advocates
                                                      versus
                                 STATE & ANR.                                      ..... Respondents
                                                      Through:    Mr. Naresh Kumar Chahar, APP
                                                                  the for State
                                                                  Mr. Nishad L.S., Advocate for R-
                                                                  2.
                          CORAM:
                          HON'BLE MS. JUSTICE SWARANA KANTA SHARMA
                                                        JUDGMENT

SWARANA KANTA SHARMA, J.

1. By way of the present petition filed under Section 482 of the Code of Criminal Procedure, 1973 (hereinafter 'Cr.P.C.'), the petitionersseek quashing of summoning order dated 22.10.2018 passed by learned Metropolitan Magistrate (NI Act)-02, Patiala House Courts, New Delhi in Criminal Complaint No. 15254/18 titled as "S.A. Consultants and Forwarders Pvt. Ltd. vs. M/s Cargo Planners Private Limited and Ors." and all its consequent proceedings, so far as it relates the petitioners.

Digitally Signed By:ZEENAT PRAVEEN Signing Date:10.05.2023 19:41:20 NEUTRAL CITATION NO. 2023:DHC:3156

2. A perusal of the complaint under Section 138 of Negotiable Instruments Act, 1881 (hereinafter 'NI Act') reveals that the complainant/respondent no. 2 i.e. 'S.A Consultants & Forwarders Pvt. Ltd.', a Private Limited Company, had filed the present complaint against the accused company/accused no. 1 i.e. 'M/s Cargo Planners Ltd.', whose directors were accused no. 2 Bina Jain (petitioner no. 1), accused no. 3 Shikhar Chandra Jain, accused no. 4 Shivi Jain and accused no. 5 Ramesh Chand Jain (petitioner no. 2) whereas accused no. 6 Tulika Gaharwar (petitioner no. 3) was the Company Secretary. The case of complainant was that it was involved in providing services of air freight, ocean freight, customs house agent, warehousing, distribution, etc, and since it was a member of 'International Air Transport Association', it used to work as an agent of various airlines and was authorized to provide services of transportation of goods. It was stated that accused company was also an IATA agent but it was not having enough stocks of airlines to satisfy its requirement for cargo transport, and in December, 2016, the complainant and accused company had agreed to carry out business together. It was further stated that complainant used to send its invoices on fortnightly basis and initially, the accused used to pay regularly to the complainant and this continued till September, 2017. However, thereafter, the accused started defaulting in payments to the complainant and the same was duly informed to the accused many times and the same was duly acknowledged by the accused vide its email on 24.03.2018. It was alleged that the last payment made by the accused company was of Rs.1,00,000/- on 05.05.2018, and after adjusting all the amounts

Digitally Signed By:ZEENAT PRAVEEN Signing Date:10.05.2023 19:41:20 NEUTRAL CITATION NO. 2023:DHC:3156

received towards the outstanding invoices, Rs.97,31,247/- remained as outstanding in the accounts maintained by the complainant. Thereafter, the complainant had issued a demand notice dated 11.05.2018 to the accused company, pursuant to which the accused had issued a cheque bearing no.20444 dated 15.06.2018 drawn on HDFC Bank, G-3-4, Suryaklran Building, 19, Kasturba Gandhi Marg, New Delhi-110001, for an amount of Rs.19,98,779/-(Rupees Nineteen Lakhs Ninety-Eight Thousand Seven Hundred and Seventy-Nine Only) in favour of the complainant as part-payment for discharge of its debt. Upon presentation of said cheque by the complainant for encashment with its bank i.e. The Development Bank of Singapore Limited, Connaught Place, New Delhi, the cheque was returned unpaid vide memo dated 30.08.2018 with the remarks 'Exceeds Arrangement'. Thereafter, the complainant issued a demand notice dated 05.09.2018 to accused company, to which the accused company replied vide reply to legal notice dated 15.09.2018 wherein it was mentioned that the said cheque was a blank security cheque and the allegations leveled by the complainant were incorrect and baseless. Having not received any payment from the accused persons, the complainant filed the present complaint bearing no. 15254/2018 before the Court of learned Metropolitan Magistrate (NI Act)-02, Patiala House Courts, New Delhi.

3. Learned counsel for the petitioners argues that there are no specific allegations against the present petitioners that they were involved in day-to-day affairs of the company so as to warrant their summoning by the learned Magistrate. It is stated that the complainant has levelled general allegations against the present petitioners and as

Digitally Signed By:ZEENAT PRAVEEN Signing Date:10.05.2023 19:41:20 NEUTRAL CITATION NO. 2023:DHC:3156

per the settled law, in case of only general allegations and absence of specific role assigned to a person, he/she cannot be summoned as an accused in a case under Section 138/141 of NI Act. It is also argued that petitioner no. 2 was not even present in India at the time of alleged acts and issuance of cheques etc., and therefore, this is also a ground that the impugned order be set aside. It is also argued that merely because petitioner no. 1 and 3 have attended the meetings of the accused company and are part of minutes of the meeting of the company, they cannot be presumed to be involved in the day-to-day affairs of the company. It is also stated that petitioner no. 3 is merely a Company Secretary in the accused company and has no role in the day-to-day affairs of the same.

4. Learned counsel for the respondent/complainant, on the other hand, argues that the complainant has sufficiently complied with the provisions of Section 138/141 of NI Act while filing the complaint and there are sufficient allegations against the present petitioners. It is stated that minutes of meetings of the accused company clearly indicate the presence of petitioners and the fact that they were involved in day-to- day functioning of the business of accused company and were responsible for the issuance as well as dishonoring of cheque in question. It is further stated that since a prima facie case is made out against all the accused persons, the issue regarding role of each accused in dishonoring of cheque is a triable issue and cannot be decided by this Court while exercising powers under Section 482 Cr.P.C.

5. The rival contentions of both the parties have been heard and the material on record has been carefully perused.

Digitally Signed By:ZEENAT PRAVEEN Signing Date:10.05.2023 19:41:20 NEUTRAL CITATION NO. 2023:DHC:3156

6. Before considering the case on its merits, it will be appropriate to first refer to Section 138 and 141 of the NI Act, which are reproduced as under:

"138. Dishonour of cheque for insufficiency, etc., of funds in the account -- Where any cheque drawn by a person on an account maintained by him with a banker for payment of any amount of money to another person from out of that account for the discharge, in whole or in part, of any debt or other liability, is returned by the bank unpaid, either because of the amount of money standing to the credit of that account is insufficient to honour the cheque or that it exceeds the amount arranged to be paid from that account by an agreement made with that bank, such person shall be deemed to have committed an offence and shall, without prejudice to any other provision of this Act, be punished with imprisonment for a term which may be extended to two years, or with fine which may extend to twice the amount of the cheque, or with both:

Provided that nothing contained in this section shall apply unless --

(a) the cheque has been presented to the bank within a period of six months from the date on which it is drawn or within the period of its validity, whichever is earlier;

(b) the payee or the holder in due course of the cheque, as the case may be, makes a demand for the payment of the said amount of money by giving a notice; in writing, to the drawer of the cheque, within thirty days of the receipt of information by him from the bank regarding the return of the cheque as unpaid; and

(c) the drawer of such cheque fails to make the payment of the said amount of money to the payee or, as the case may be, to the holder in due course of the cheque, within fifteen days of the receipt of the said notice.

Explanation.--For the purposes of this section, "debt of other liability" means a legally enforceable debt or other liability."

141. Offences by companies. -- (1) If the person committing

Digitally Signed By:ZEENAT PRAVEEN Signing Date:10.05.2023 19:41:20 NEUTRAL CITATION NO. 2023:DHC:3156

an offence under section 138 is a company, every person 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 and shall be liable to be proceeded against and punished accordingly:

Provided that nothing contained in this sub-section shall render any person liable to punishment if he proves that the offence was committed without his knowledge, or that he had exercised all due diligence to prevent the commission of such offence: Provided further that where a person is nominated as a Director of a company by virtue of his holding any office or employment in the Central Government or State Government or a financial corporation owned or controlled by the Central Government or the State Government, as the case may be, he shall not be liable for prosecution under this Chapter.

(2) Notwithstanding anything contained in sub-section (1), where any offence under this Act has been committed by a company and it is proved that the offence has been committed with the consent or connivance of, or is attributable to, any neglect on the part of, any director, manager, secretary or other officer of the company, such director, manager, secretary or other officer shall also be deemed to be guilty of that offence and shall be liable to be proceeded against and punished accordingly.

Explanation.-- For the purposes of this section,--

(a) "company" means any body corporate and includes a firm or other association of individuals; and

(b) "director", in relation to a firm, means a partner in the firm."

7. Recently, the Hon'ble Apex Court in S.P. Mani & Mohan Dairy v. Dr. Snehalatha Elangovan 2022 SCC OnLine SC 1238, while analysing Section 141 of the Act, had observed as under:

"26. While the essential element for implicating a person under sub-section (1) is his or her being in charge of and responsible to the company in the conduct of its business at the time of

Digitally Signed By:ZEENAT PRAVEEN Signing Date:10.05.2023 19:41:20 NEUTRAL CITATION NO. 2023:DHC:3156

commission of the offence, the emphasis in sub-section (2) is upon the holding of an office and consent, connivance or negligence of such officer irrespective of his or her being or not being actually in charge of and responsible to the company in the conduct of its business. Thus, the important and distinguishing feature in sub-section (1) is the control of a responsible person over the affairs of the company rather than his holding of an office or his designation, while the liability under sub-section (2) arises out of holding an office and consent, connivance or neglect. While all the persons covered by sub-section (1) and subsection (2) are liable to be proceeded against and also punished upon the proof of their being either in charge of and responsible to the company in the conduct of its business or of their holding of the office and having been guilty of consent, connivance or neglect in the matter of commission of the offence by the company, the person covered by sub-section (1) may, by virtue of the first proviso, escape only punishment if he proves that the offence was committed without his knowledge or despite his due diligence.

****

47. Our final conclusions may be summarised as under:-- a.) The primary responsibility of the complainant is to make specific averments in the complaint so as to make the accused vicariously liable. For fastening the criminal liability, there is no legal requirement for the complainant to show that the accused partner of the firm was aware about each and every transaction. On the other hand, the first proviso to sub-section (1) of Section 141 of the Act clearly lays down that if the accused is able to prove to the satisfaction of the Court that the offence was committed without his/her knowledge or he/she had exercised due diligence to prevent the commission of such offence, he/she will not be liable of punishment.

b.) The complainant is supposed to know only generally as to who were in charge of the affairs of the company or firm, as the case may be. The other administrative matters would be within the special knowledge of the company or the firm and those who are in charge of it. In such circumstances, the complainant is expected to allege that the persons named in the complaint are in charge of the affairs of the company/firm. It is only the

Digitally Signed By:ZEENAT PRAVEEN Signing Date:10.05.2023 19:41:20 NEUTRAL CITATION NO. 2023:DHC:3156

Directors of the company or the partners of the firm, as the case may be, who have the special knowledge about the role they had played in the company or the partners in a firm to show before the court that at the relevant point of time they were not in charge of the affairs of the company. Advertence to Sections 138 and Section 141 respectively of the NI Act shows that on the other elements of an offence under Section 138 being satisfied, the burden is on the Board of Directors or the officers in charge of the affairs of the company/partners of a firm to show that they were not liable to be convicted. The existence of any special circumstance that makes them not liable is something that is peculiarly within their knowledge and it is for them to establish at the trial to show that at the relevant time they were not in charge of the affairs of the company or the firm.

c.) Needless to say, the final judgment and order would depend on the evidence adduced. Criminal liability is attracted only on those, who at the time of commission of the offence, were in charge of and were responsible for the conduct of the business of the firm. But vicarious criminal liability can be inferred against the partners of a firm when it is specifically averred in the complaint about the status of the partners 'qua' the firm. This would make them liable to face the prosecution but it does not lead to automatic conviction. Hence, they are not adversely prejudiced if they are eventually found to be not guilty, as a necessary consequence thereof would be acquittal. d.) If any Director wants the process to be quashed by filing a petition under Section 482 of the Code on the ground that only a bald averment is made in the complaint and that he/she is really not concerned with the issuance of the cheque, he/she must in order to persuade the High Court to quash the process either furnish some sterling incontrovertible material or acceptable circumstances to substantiate his/her contention. He/she must make out a case that making him/her stand the trial would be an abuse of process of Court..."

(Emphasis supplied)

8. Thus, it is settled law that only those directors, who were incharge of and responsible for day to day affairs of the company can be

Digitally Signed By:ZEENAT PRAVEEN Signing Date:10.05.2023 19:41:20 NEUTRAL CITATION NO. 2023:DHC:3156

made liable under Section 141(1), or those directors, managers, officers etc. of the company due to whose negligence, connivance or consent the offence under Section 138 has been committed can be made liable under Section 141(2).

9. In the present case, the complainant has alleged that the accused company had issued the cheque in question for an amount of Rs. 19,98,779/- in favour of the complainant as part-payment for discharge of its debt, however, the same had got dishonored upon its presentation for the purpose of encashment. The complainant has averred in the complaint that accused no. 2 to 5 are the directors of the accused company and accused no. 6 is the company secretary as well as signatory of the accused company, as per the details available on MCA website, and all of them were therefore, responsible for day to day functioning of the accused company.

10. Upon perusal of record, including the minutes of meetings annexed with the present petition, it is revealed that petitioner no. 1 was present in every meeting, minutes of which have been annexed, which prima facie indicate that she was responsible for day to day functioning of the accused company. As far as petitioner no. 2 is concerned, the mere fact that he was, at the relevant time, not present in India does not absolve her of her responsibilities towards the company and at times it may be possible that though one may not be physically present in India, however, in this age of technology one can take part in day-to-day affairs of the company and perform all the acts that a director is required to perform while being in a foreign country. Even otherwise, the veracity of such claims cannot be examined at this stage by this

Digitally Signed By:ZEENAT PRAVEEN Signing Date:10.05.2023 19:41:20 NEUTRAL CITATION NO. 2023:DHC:3156

Court. It is also not the case of these petitioners that they were not thewhole time directors or were non-functional directors of the accused company.

11. Similarly, the presence of petitioner no. 3 can be seen in majority of the minutes of meetings annexed with the petition. As observed above, a company secretary can also be held liable as per Section 141(2) of NI Act if it can be proved that the offence has been committed with the consent or connivance of, or is attributable to, any neglect on the part of company secretary. As per details of MCA website and as also averred by complainant, petitioner no. 3 is also a signatory of the accused company.

12. Since petitioners seek quashing of summoning order and complaint qua them, in a case of commission of offence under Section 138 and 141 NI Act, this Court also takes note of the observations of Hon'ble Apex Court in S.P. Mani & Mohan Dairy (supra) in this regard, which are as under:

"33. Thus, the legal principles discernible from the aforesaid decision of this Court may be summarised as under:--

***

(b) It is not necessary to reproduce the language of Section 141 verbatim in the complaint since the complaint is required to be read as a whole;

(c) If the substance of the allegations made in the complaint fulfil the requirements of Section 141, the complaint has to proceed in regards the law.

(d) In construing a complaint a hyper-technical approach should not be adopted so as to quash the same.

(e) The laudable object of preventing bouncing of cheques and sustaining the credibility of commercial transactions resulting

Digitally Signed By:ZEENAT PRAVEEN Signing Date:10.05.2023 19:41:20 NEUTRAL CITATION NO. 2023:DHC:3156

in the enactment of Sections 138 and 141 respectively should be kept in mind by the Court concerned.

***

(g) The power of quashing should be exercised very sparingly and where, read as a whole, the factual foundation for the offence has been laid in the complaint, it should not be quashed..."

(Emphasis supplied)

13. Thus, considering the overall facts and circumstances of the case as well as the material placed on record, this Court is of the opinion that the contentions raised before this Court at this stage are triable issues which can be decided only during the course of trial by leading evidence before the learned Trial Court and therefore, this Court does not deem it a fit case to exercise its powers under Section 482 Cr.P.C. for setting aside the summoning order and complaint qua petitioners at this stage when trial has still not yet commenced and the accused persons have merely been summoned by the Trial Court.

14. In view thereof, the present petition, alongwith pending applications, stands dismissed.

15. It is, however, clarified that observations made hereinabove are only for the purpose of deciding present petition and the learned Trial Court shall not be influenced by the same.

16. The judgment be uploaded on the website forthwith.

SWARANA KANTA SHARMA, J MAY 8, 2023/kss

Digitally Signed By:ZEENAT PRAVEEN Signing Date:10.05.2023 19:41:20

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter