Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ripunjay Prasad Singh vs The State Of Jharkhand
2024 Latest Caselaw 10265 Jhar

Citation : 2024 Latest Caselaw 10265 Jhar
Judgement Date : 23 October, 2024

Jharkhand High Court

Ripunjay Prasad Singh vs The State Of Jharkhand on 23 October, 2024

Author: Sanjay Kumar Dwivedi

Bench: Sanjay Kumar Dwivedi

              IN THE HIGH COURT OF JHARKHAND, RANCHI
                        W.P. (Cr.) No. 485 of 2024
                                    With
                         W.P. (Cr.) No. 486 of 2024
                                    ----

Ripunjay Prasad Singh, son of Late Bhuneshwar Prasad Singh, Director of M/s Morias Infrastructure Private Limited, having its Registered Office at Flat No.2-D, Tower - 6, Genexx Valley, Diamond Harbour Road, Joka, Kolkata PO and PS -

Thakurpukar, District 24 - Pargana (South) - 700104, West Bengal, resident-cum-Branch Office at 208, Pustak Bhawan Complex, Court Road, PO GPO, PS - Kotwali, District - Ranchi .... Petitioner

-- Versus --

1. The State of Jharkhand

2. Md. Jamal, son of Late Shekh Abdul Rahman, aged about 56 years, resident of Purani Ranchi, PO - GPO, PS - Kotwali, District - Ranchi .... Respondents

----

CORAM: HON'BLE MR. JUSTICE SANJAY KUMAR DWIVEDI

---

For the Petitioner :- Mr. Kaushik Sarkhel, Advocate For the State :- Mr. Binit Chandra, Advocate For Respondent No.2 :- Mr. Shashank Shekhar, Advocate

----

07/23.10.2024 In both the writ petitions, the common question of fact

and law are involved and in view of that both the writ petitions are

being heard together with consent of the parties.

2. Heard learned counsel appearing for the petitioner, learned

counsel appearing for the respondent State and learned counsel

--1-- W.P. (Cr.) No. 485 of 2024 with

appearing for the Respondent No.2.

3. W.P.(Cr.) No.485 of 2024 has been filed for quashing of the

entire criminal proceeding including the order dated 18.09.2019

passed by learned Judicial Magistrate, ranchi in connection with

Complaint Case No.2902 of 2019 whereby the summons have been

issued against the petitioner under Section 138 of the Negotiable

Instruments Act pending in the Court of learned Judicial Magistrate, 1st

Class, Ranchi.

4. W.P. (Cr.) No.486 of 2024 has been filed for quashing the

entire criminal proceeding including the order dated 13.09.2019

passed by learned Judicial Magistrate, Ranchi in connection with

Complaint Case No.2959 of 2019 under Section 138 of Negotiable

Instruments Act wherein the petitioner has been summoned and the

matter is pending in the Court of learned Judicial Magistrate, 1st Class,

Ranchi.

5. The story of both the complaint case is almost similar and

since the amount is different that's why both the complaint case has

been filed.

6. The complaint case was filed alleging therein that the opposite

party No.2 has alleged inter alia stating in the complaint petition that

he owns and possess a piece and parcel of land under Khewat No.10,

which appertains to Plot No.573, measuring an area 2.89 acres and

plot Nos.574 and 593 measuring an area 6 decimal and 37 decimals

--2-- W.P. (Cr.) No. 485 of 2024 with

respectively situated at Village Purani Ranchi, PS - Kotwali, District -

Ranchi. It is further alleged that the petitioner had a dialogue of sale

of plot No.573 measuring an area 2.81 acres out of 2.89 acres @ Rs.5

lakhs per decimal with M/s Morias Infrastructure Pvt. Ltd. and after

examining the document, he believed that opposite party No.2 is the

owner of the property and accordingly agreement to sale was drafted

in English language, whereas the allegation of the opposite party No.2

that he would have been more comfortable in Hindi language. It is

further alleged that no earnest money was paid by the said Morias

Infrastructure Pvt. Ltd. on the day of execution of deed of agreement

to sale dated 04.06.2016. It is also alleged that Director of Morias

Infrastructure Pvt. Ltd. valued the said property to the tune of Rs.

Four crores thirty lacs in the agreement which was not the price

negotiated. It is also alleged that protest was made by the opposite

party No.2 with Morias Infrastructure Pvt. Ltd. and price on a total

lump sum price for Rs.11,64,50,000/- was fixed, which was to be paid

by the Morias Infrastructure Pvt. Ltd. to opposite party No.2 at the

time of execution of deed of sale. The said Morias Infrastructure Pvt.

Ltd. got the deed of sale executed in favour of Kanodia Builders LLP,

for a valuable consideration amount of Rs.11,64,50,000/- towards TDS

which was deposited by Kanodia Builders LLP in the account of Central

Government vide BRS Code No.6360218, challan No.33142 dated

03.06.2016. On verification, the opposite party No.2 found that no

--3-- W.P. (Cr.) No. 485 of 2024 with

amount has been credited in his account and on being questioned, the

respondent No.2 got 5 demand drafts from Morias Infrastructure Pvt.

Ltd. of Rs. Three Crore Thirty Lacs, which were duly credited on

08.06.2016 and 14.06.2016 and balance amount was to be paid by

Morias Infrastructure Pvt. Ltd. It is further alleged that in order to pay

off the legal debt, a cheque bearing Nos.000279 and 000280 was

issued by the Morias Infrastructure Pvt. Ltd. but it could not be

honored due to insufficient fund and accordingly the opposite party

No.2 issued notice to the Morias Infrastructure Pvt. Ltd. and the

petitioner but payment was not made to him, hence he filed a

complaint under Section 138 of the NI Act.

7. Learned counsel appearing for the petitioners submits that in

the first case, the amount of cheque is Rs.50 lacs and in the second

case the amount of cheque is also Rs.50 lacs which was dishonored,

pursuant to that the complaint case has been filed and the learned

Court has been pleased to summon the petitioners under Section 138

of the Negotiable Instruments Act. He further submits that petitioners

have paid a sum of Rs.7 crores and only Rs.3 crores remains to be

paid. He submits that this figure has come pursuant to a compromise

reached between the parties in W.P. (Cr.) No.171 of 2022 in which the

challenge was made to the entire criminal proceeding arising out of

the complaint case filed by the respondent No.2. He submits that the

said writ petition was sent to the mediation center and pursuant to

--4-- W.P. (Cr.) No. 485 of 2024 with

that the mediation was taken place and thereafter that figure has

come and the said writ petition has been disposed of by the order

dated 20th February, 2024 and in view of the compromise that criminal

proceeding was quashed. He submits that respondent No.2 is having

the right title possession of the land in question, however the anti-

social elements have not allowed the petitioner to erect the boundary

wall and those persons have lodged the revenue case against the

respondent No.2. He submits that for that action the petitioner has

also filed the FIR which is pending. On the law point, so far these two

writ petitions are concerned, he submits that the cheque was issued

on behalf of the company namely Morias Infrastructure Pvt. Ltd. in the

first case and in the second case on behalf of Kanodia Builders LLP

have not been made party. He submits that only the Directors have

been made party and in view of that complaint petition itself is not

maintainable and to buttress his argument, he relied in the judgment

of Hon'ble Supreme Court in the case of Aneeta Hada versus

Godfather Travels and Tours Pvt. Ltd. reported in (2012) 5

SCC 661. He also relied in the order passed by this Court in Cr.M.P.

No.1748 of 2019 dated 27.03.2023.

8. Relying on the above judgment, he submits that the ratio of

that judgment is applicable in both the cases and in view of that the

complaint case and the orders summoning may kindly be quashed.

9. Per contra, learned counsel appearing for the respondent No.2

--5-- W.P. (Cr.) No. 485 of 2024 with

submits that the intention of the petitioner from the very beginning

was not good. He submits that it is disclosed in the sale deed that the

RTGS reference is made and the payment of Rs.11,52,85,500/- is

shown through RTGS, however, that amount has not been credited in

the account of the respondent No.2 and the RTGS number is forged

one. He submits that even the TDS amount has been deducted out of

the consideration amount. He submits for that fraud the petitioner has

filed the complaint case being Complaint Case No.48 of 2021 which

was challenged by the petitioners in W.P. (Cr.) No.171 of 2023. He

submits that the writ petition was decided along with W.P. (Cr.) No.202

of 2023, however, those writ petitions were arising out of the same

complaint case and in that writ petition mediation was made and

pursuant to that it was decided to settle the dispute and the

respondent No.2 has agreed the settle after receiving a sum of Rs.4

crores and out of that Rs.4 crores after that 1 crore was paid,

however, Rs.3 crore was not paid and those writ petitions were

allowed on the basis of the compromise and that criminal proceeding

has been quashed. He submits that in this background the cheque was

presented which was issued by the Director of the company and the

learned Court has rightly called upon the Director to face the trial. He

submits in view of that this Court may not interfere with the entire

criminal proceeding as well as the summoning order.

10. Learned counsel appearing for the respondent State submits

--6-- W.P. (Cr.) No. 485 of 2024 with

that the dispute is there with regard to the cheque and the summon

has been issued and it is for them to make out their case in the trial.

11. The only question is required to be considered by this Court

as to whether in the absence of the company as a separate accused,

the entire criminal proceeding can be quashed or not.

12. In paragraph No.9 of the writ petition, it is admitted by the

petitioner that the petitioner has issued a cheque in the capacity of the

Director namely M/s Morias Infrastructure Pvt. Ltd. and one more

person namely Rekha Khetawat who has been made as an accused in

the present complaint is the Chief Executive Officer of M/s Kanodia

Builders LLP. The admission in paragraph No. 9 of the writ petition, it

is crystal clear that the petitioners have issued the cheque in the

capacity of the Director of the company.

13. While the essential element for implicating a person under

Section 141(1) is his or her being in charge of and responsible to the

company in the conduct of its business at the time of commission of

the offence, the emphasis in Section 141(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 Section 141(1) is the control of

a responsible person over the affairs of the company rather than his

holding of an office or his person over the affairs of the company

--7-- W.P. (Cr.) No. 485 of 2024 with

rather than his holding of an office or his designation, while the

liability under Section 141(2) arises out of holding an office and

consent, connivance or neglect. Section 141(2) the prosecution would

be required to allege and prove the consent, connivance or neglect

and holding of the office by the accused. However, there is nothing to

suggest that the same person cannot be made to face the prosecution

either under Section 141(1) or Section 141(2) or both.

14. From perusal of the complaint petition, the Court finds that

although the company has not been made accused separately, but

complainant has made the Director as accused who has signed the

cheque as an accused and mentioned the company name i.e. M/s

Morias Infrastructure Private Limited in the complaint petition in the

name of the accused persons column, just below the name of the

Director which clearly reveals that company name is there and

involvement of the company is also there. It is well settled law that the

person who was at the helm of the affairs of the company and in

charge of and responsible for the conduct of the business at the time

of the commission of the offence will be liable for the criminal

prosecution.

15. Further it is admitted position that the Directors have been

made party. Notice issued in the name of the Director who signed the

cheque and admittedly the notice was issued and the same was

received by the Director and it is admitted in the writ petition that

--8-- W.P. (Cr.) No. 485 of 2024 with

cheques were issued by the petitioner and this aspect of the matter

has been answered by Hon'ble The Supreme Court in the case of

Rajneesh Aggarwal versus Amit J. Bhalla reported in (2001) 1

Supreme 24 wherein paragraph No.6 it has been held as under:-

6. Having regard to the contentions raised by the counsel for the parties, two questions really arise for our consideration:

(1) Was the High Court justified in coming to the conclusion that the drawer has not been duly served with notice for payment?

(2) Whether deposit of the entire amount covered by three cheques, while the matter is pending in this Court, would make any difference?

So far as the first question is concerned, it is no doubt true that all the three requirements under clauses (a), (b) and (c) must be complied with before the offence under Section 138 of the Negotiable Instruments Act, can be said to have been committed and Section 141 indicates as to who would be the persons, liable in the event the offence is committed by a company. The High Court itself on facts, has recorded the findings that conditions (a) and (b) under Section 138 having been duly complied with and, therefore, the only question is whether the conclusion of the High Court that condition (c) has not been complied with, can be said to be in accordance with law. Mere dishonour of a cheque would not raise to a cause of action unless the payee makes a demand in writing to the drawer of the cheque for the payment and the drawer fails to make the payment of the said amount of money to the payee. The cheques had been issued by M/s Bhalla Techtran Industries Limited, through its Director Shri Amit Bhalla. The appellant had issued notice to said Shri Amti J. Bhalla, Director of M/s Bhalla Techtran Industries Limited. Notwithstanding the service of the notice, the amount in question was not paid. The object of issuing notice indicating the factum of dishonour of the cheques is to give an opportunity to the drawer to make payment within 15 days, so that it will not be necessary for the payee to proceed against in any criminal action, even

--9-- W.P. (Cr.) No. 485 of 2024 with

though the bank dishonoured the cheques. It is Amit Bhalla, who had signed the cheques as the Director of M/s Bhalla Techtran Industries Ltd. When the notice was issued to said Shri Amit Bhalla, Director of M/s Bhalla Techtran Industries Ltd., it was incumbent upon Shri Bhalla to see that the payments are made within the stipulated period of 15 days. It is not disputed that Shri Bhalla has not signed the cheques, nor is it disputed that Shri Bhalla was not the Director of the company. Bearing in mind the object of issuance of such notice, it must be held that the notices cannot be construed in a narrow technical way without examining the substance of the matter. We really fail to understand as to why the judgment of this court in Bilakchand Gyanchand Co. (supra), will have no application. In that case also criminal proceedings had been initiated against A. Chinnaswami, who was the Managing Director of the company and the cheques in question had been signed by him. In the aforesaid premises, we have no hesitation to come to the conclusion that the High Court committed error in recording a finding that there was no notice to the drawer of the cheque, as required under Section 138 of the Negotiable Instruments Act. In our opinion, after the cheques were dishonoured by the bank the payee had served due notice and yet there was failure on the part of the accused to pay the money, who had signed the cheques, as the Director of the company. The impugned order of the High Court, therefore, is liable to be quashed.

16. Since the cheque in question has been signed by the Directors

of the company and company name has also been mentioned in the

complaint petition just below the name of the Director and Directors

have been made named accused and that fact is admitted in the writ

petition itself, and for not making company as a separate accused in

the complaint petition is not fatal for the prosecution.

17. The judgment relied by the learned counsel appearing for the

petitioner in the case of Aneeta Hada (supra) is not in dispute and it

--10-- W.P. (Cr.) No. 485 of 2024 with

was held by Hon'ble Apex Court that company has to be made

accused, the company can have a criminal liability fastened on it. The

company is a juristic person, the concept of corporate criminal liability

is attracted to a corporation and company and it is so luminescent

from the language employed under Section 141 of the Act. The reason

for creating vicarious liability is plainly that a juristic entity i.e.

company would run by living person who was charge of its affairs but

the case in hand, Directors are running the company and taking part

actively in the affairs of the company and sign the cheque as a

authority of the Director further received the notice under Section 138

of the Negotiable Instruments Act further they have not denied that

they are not the Directors of the company and cheque has not been

issued by them, hence present case is not helping the petitioner.

18. Thus, in view of the above the grounds taken by Mr. Sarkhel

can be a subject matter of trial.

19. In view of the above, no case of interference is made out,

these writ petitions are dismissed.




                                    (Sanjay Kumar Dwivedi, J.)
Sangam/
A.F.R.




                               --11--               W.P. (Cr.) No. 485 of 2024
                                                            with

 

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter