Monday, 01, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sathish Aithal. N. G vs The State Of Karnataka By
2024 Latest Caselaw 18454 Kant

Citation : 2024 Latest Caselaw 18454 Kant
Judgement Date : 25 July, 2024

Karnataka High Court

Sathish Aithal. N. G vs The State Of Karnataka By on 25 July, 2024

Author: K.Natarajan

Bench: K.Natarajan

                           1




IN THE HIGH COURT OF KARNATAKA AT BENGALURU

       DATED THIS THE 25TH DAY OF JULY, 2024

                        BEFORE

        THE HON'BLE MR JUSTICE K.NATARAJAN

        CRIMINAL PETITION NO. 2328 OF 2023
                         C/W

        CRIMINAL PETITION NOS. 3591 OF 2022

           C/W 5537 OF 2022, 5915 OF 2022

                  AND 12668 OF 2023


IN CRL.P NO.2328/2023

BETWEEN:

     FOUZAN MOHAMMED KHAN
     S/O LATE B.N. SAMIULLA KHAN,
     AGED ABOUT 43 YEARS,
     R/AT FLAT NO.7,
     MUSVEE RESIDENCY,
     NO.23, HAL ROAD,
     RICHARDS TOWN,
     BENGALURU - 560 005.
                                      ...PETITIONER
(BY SRI. DEEPAK BHASKAR, ADVOCATE)

AND:

1.    THE STATE OF KARNATAKA
      BY VYALIKAVAL POLICE STATION,
      SESHADRIPURAM SUB-DIVISION,
      BENGALURU CITY - 560 003.
                          2




     REPRESENTED BY STATE PUBLIC PROSECUTOR,
     HIGH COURT BUILDING,
     BANGALORE - 560 001.

2.   TARIQ AHMED
     S/O AFZAL AHMED,
     AGED ABOUT 37 YEARS,
     DIRECTOR,
     M/S AD PROCESS (PRINTERS) PVT. LTD.,
     NO.11, 1ST MAIN,
     PALACE GUTTAHALLI,
     BENGALURU - 560 003.

     ALSO AT:
     R/AT NO.10, FIRST MAIN, ITI LAYOUT,
     BENSON TOWN POST,
     BENGALURU - 560 046.
                                        ...RESPONDENTS

(BY SMT. RASHMI PATEL., HCGP FOR R1;

SRI. SHYAM SUNDAR M.S., SENIOR COUNSEL FOR SRI. P. USMAN, ADVOCATE FOR R2)

THIS CRIMINAL PETITION IS FILED UNDER SECTION 482 OF CR.P.C. PRAYING TO SET ASIDE THE ORDER DATED 14.12.2022 PASSED BY THE LEARNED VIII ADDITIONAL CHIEF METROPOLITAN MAGISTRATE IN PCR NO.17219/2022 AND THE F.I.R. IN CRIME NO.0004/2023 DATED 19.01.2023 REGISTERED BY THE RESPONDENT NO.1 FOR THE OFFENCES P/U/S 120B, 201 AND 379 OF IPC.

BETWEEN:

1. AFZAL AHMED S/O M A JAMEEL, AGED ABOUT 65 YEARS, DIRECTOR, AD PROCESS (PRINTERS) PVT LTD.,

2. TARIQ AHMED S/O AFZAL AHMED, AGED ABOUT 36 YEARS,

3. FARAH AFZAL W/O AFZAL AHMED, AGED ABOUT 59 YEARS,

PETITIONERS 1 TO 3 ARE R/AT:

NO.10, IST MAIN, ITI LAYOUT, BENSON TOWN POST, BANGALORE - 560 046.

4. SANYA AHMED AFZAL W/O ABDUL BASID, AGED ABOUT 33 YEARS, R/AT NO.12, 1ST FLOOR, 1ST MAIN, JAYAMAHAL, BANGALORE - 560 046.

...PETITIONERS (BY SRI. M.S.SHYAM SUNDAR, SENIOR COUNSEL FOR SRI. USMAN P., ADVOCATE)

AND:

1. THE STATE OF KARNATAKA BY VYALIKAVAL PS, SHESHADRIPURAM SUB-DIVISION, BANGALORE - 560 003.

REPRESENTED BY STATE PUBLIC PROSECUTOR, HIGH COURT BUILDING, ANNEXE BUILDING, BENGALURU - 560 001.

2. MOHAMMED FOUZAN KHAN S/O SAMIULLA KHAN, AGED ABOUT 42 YEARS,

R/AT FALT NO.7, MUSVEE RESIDENCY, NO.23, HALL ROAD RICHARDS TOWN, BENGALURU - 560 005.

...RESPONDENTS (BY SMT. ANITHA GIRISH, HCGP FOR R1;

SRI. ROHAN KOTHARI, ADVOCATE FOR R2)

THIS CRIMINAL PETITION IS FILED UNDER SECTION 482 OF CR.P.C. PRAYING TO QUASH THE CASE REGISTERED IN CR.NO.17/2022 BY THE RESPONDENT POLICE FOR THE OFFENCE P/U/S 506, 504, 120B, 418, 403, 406, 409, 420, 465, 468, 471 OF IPC AND SEC.66C, 66D OF I.T ACT AGAINST THE PETITIONERS, PENDING ON THE FILE OF THE I ACMM, BANGALORE.

BETWEEN:

SATHISH AITHAL. N. G. S/O. LATE GOPAL AITHAL, AGED ABOUT 46 YEARS, RESIDING AT NO. 8 AND 9, "VARASIDDHI", I A MAIN ROAD, LINGADHEERANAHALLI, PAVAMANAPURA LAYOUT, 2ND BLOCK, BENGALURU-560 109.

...PETITIONER (BY SRI. SUBHASHCHANDRA, ADVOCATE)

AND:

1. THE STATE OF KARNATAKA BY VYALIKAVAL PS, SHESHADRIPURAM SUB-DIVISION, BANGALORE.

REPRESENTED BY THE STATE PUBLIC PROSECUTOR, HIGH COURT BUILDING, ANNEXE BUILDING, BENGALURU - 560 001.

2. MOHAMMED FOUZAN KHAN S/O SAMIULLA KHAN, AGED ABOUT 42 YEARS, R/AT FLAT NO.7, MUSVEE RESIDENCY, NO.23, HALL ROAD RICHARDS TOWN, BENGALURU - 560 005.

...RESPONDENTS (BY SMT. ANITHA GIRISH, HCGP FOR R1;

SRI. DEEPAK BHASKAR, ADVOCATE FOR R2)

THIS CRIMINAL PETITION IS FILED UNDER SECTION 482 OF CR.P.C. PRAYING TO QUASH THE FIR REGISTERED IN CR.NO.17/2022 BY THE RESPONDENT POLICE FOR THE OFFENCE P/U/S 506, 504, 120B, 418, 403, 406, 409, 420, 465, 468, 471 OF IPC AND SEC.66(C), 66(D) OF I.T ACT AGAINST THE PETITIONER, PENDING BEFORE 1ST ACMM, NR ROAD, BENGALURU REGISTERED BY THE RESPONDENT POLICE STATION.

BETWEEN:

MEGHA GUPTA W/O MUKUL GUPTA AGED ABOUT 34 YEARS RESIDING AT NO.56, J. P. NAGAR 15TH CROSS, 19TH MAIN BANGALORE - 560 078.

...PETITIONER (BY SRI. SUBHASHCHANDRA, ADVOCATE)

AND:

1. STATE OF KARNATAKA BY VYALIKAVAL PS, SHESHADRIPURAM SUB-DIVISION, BANGALORE.

REPRESENTED BY THE STATE PUBLIC PROSECUTOR, HIGH COURT OF KARNATAKA, ANNEXE BUILDING, BENGALURU - 560 001.

2. MOHAMMED FOUZAN KHAN S/O SAMIULLA KHAN, AGED ABOUT 42 YEARS, R/AT FLAT NO.7, MUSVEE RESIDENCY, NO.23, HALL ROAD RICHARDS TOWN, BENGALURU - 560 025.

...RESPONDENTS (BY SMT. ANITHA GIRISH, HCGP FOR R1;

SMT. DEEPA BHASKAR, ADVOCATE FOR R2)

THIS CRIMINAL PETITION IS FILED UNDER SECTION 482 OF CR.P.C. PRAYING TO QUASH THE FIR AND COMPLAINT IN CR.NO.17/2022 DATED 22.02.2022 REGISTERED BY THE VYALIKAVAL POLICE STATION FOR THE OFFENCE P/U/S.506, 504, 120-B, 418, 403, 406, 409, 420, 465, 468, 471 OF IPC 1860 AND SEC.66(C), 66(D) OF I.T. ACT 2000 PENDING ON THE FILE OF I ADDL.C.M.M., NRUPATHUNGA ROAD, BENGALURU IN SO FAR AS PETITIONER IS CONCERNED.

BETWEEN:

SRI. AFSAR PASHA S/O LATE BABA SAB, AGED ABOUT 56 YEARS, R/AT NO.120, JABBAR BLOCK, 9TH MAIN ROAD, 2ND CROSS, GUTTAHALLI, BANGALORE - 560 003.

...PETITIONER

(BY SRI. SHASHANK NAGENDRAN, ADVOCATE)

AND:

1. STATE OF KARNATAKA BY VYALIKAVAL POLICE STATION, REPRESENTED BY THE PUBLIC PROSECUTOR, HIGH COURT BUILDING, ANNEXE BUILDING, BENGALURU.

2. TARIQ AHMED S/O AFZAL AHMED, AGED ABOUT 38 YEARS, DIRECTOR, M/S PROCESS PRINTERS PVT LTD., NO.11, 1ST MAIN, PALACE, GUTTAHALLI, BENGALURU - 560 003 ...RESPONDENTS (BY SMT. RASHMI PATEL, HCGP FOR R1;

SRI. M.S. SHYAM SUNDAR, SENIOR COUNSEL FOR SRI. P. USMAN, ADVOCATE FOR R2)

THIS CRIMINAL PETITION IS FILED UNDER SECTION 482 OF CR.P.C. PRAYING TO QUASH THE FIR IN CR.NO.4/2023 REGISTERED BY THE VYALIKAVAL POLICE STATION FOR THE OFFENCE P/U/S.120B, 201 AND 379 OF IPC ARISING OUT OF PCR NO.17219/2022 PASSED BY THE LEARNED VIII ADDITIONAL CHIEF METROPOLITAN MAGISTRATE AT BENGALURU AS AGAINST THEM.

THESE CRIMINAL PETITIONS HAVING BEEN HEARD AND RESERVED FOR ORDERS ON 14.06.2024 THIS DAY, THE COURT PRONOUNCED THE FOLLOWING:

CORAM: HON'BLE MR JUSTICE K.NATARAJAN

RESERVED FOR ORDERS ON: 14.06.2024 PRONOUNCED ON : 25.07.2024

CAV ORDER

The Crl.P.No.2328/2023 is filed by the

petitioner/accused No.1 and Crl.P.No.12668/2023 is filed by

petitioner/accused No.2 for quashing the FIR in Crime

No.4/2023 registered by Vyalikaval Police Station arising out

of PCR No.17219/2022 for the offences punishable under

Sections 120B, 201 and 379 of IPC.

2. Whereas Crl.P.No.3591/2022 is filed by the

petitioner/accused Nos.1 to 4 and Crl.P.No.5537/2022 is

filed by the petitioner/accused No.5 and Crl.P.No.5915/2022

is filed by the petitioner/accused No.6 for quashing the FIR

in Crime No.17/2022 registered by the Vyalikaval Police

Station for the offences punishable under Sections 506, 504,

120B, 418, 403, 406, 409, 420, 465, 468, 471 of IPC and

Section 66 (C) and 66(D) of Information Technology Act,

2000, herein after referred to as IT Act.

3. The facts of the case in Crl.P.No.2328/2023 and

12668/2023 are that the respondent No.2 herein filed a

private complaint under Section 200 of Cr.P.C., before the

Magistrate in PCR No.17291/2022, in turn the complaint has

been referred to the police under Section 156(3) of Cr.P.C.,

The Vyalikaval police registered the FIR in Crime No.4/2023

for the offences punishable under Sections 120B, 201, 379

of IPC. It is alleged by the complainant that he is the

Managing Director of M/s.Ad Process (Printers) Pvt. Ltd.

situated at Guttahalli, Bangalore (hereinafter referred to as

'Company'). Accused No.1-Fouzan Mohammed Khan was

the Director of the Company and accused No.2 was an

accountant in the said Company. The Company was found

by the father of the complainant in the year 1992. Accused

No.1 is close relative and nephew of the father of the

complainant. He become a share holder in 1999, by his

father. Prior to that, the complainant's father had also made

his mother Talad begum and sister Mussarrat Afza as share

holders without any contribution. Accused No.1, is a B.Com

graduate having no job. Hence, he was made as a Director

in the Company. The father of the complainant contributed

the funds for making the accused as a shareholder and a

Director. It is further alleged that in 2020-21, the

complainant suffered set back due to Covid-19 and accused

No.1 found acting detrimental to the interest of the

Company. Accused No.1 stopped coming to the Company

from February 2020 without any reason, however he was

drawing the salary and receiving the rents. Accused Nos.1

and 2 developed enmity to each other. Even prior to Covid-

19, accused No.1 was creating nuisance in the Company and

he was found acting contrary to create cordial atmosphere

in the Company. Accused No.1 was taking advantage of

the fact that the complainant's father was the maternal

uncle, has misbehaved with the clients. However, the same

was tolerated by the complainant as he was the close

relative.

4. On 11.09.2021, accused No.1 called the

complainant around 6 p.m. stating that he would be

meeting few friends in the office and he will leave by 7.30

p.m. Accordingly, accused No.1 with one Mohd.Younus

came to the office at 7.30 p.m. The complainant as a

routine, checked the CCTV camera installed and the

footage was not accessible and CCTV camera was turned

off. Later, the complainant received a legal notice from an

advocate that at 9.30 p.m. on the very same day i.e. on

11.9.2021, making an untenable allegation against the

complainant and his family members and diverting attention

of the complainant and advised him to take stern action

against accused No.1. Hence, accused No.1 was removed

as a Director of the Company by following due process of

law on 19.10.2021. Several documents and invoices were

missing. The complainant and others received a notice on

23.03.2022 from a lawyer of accused No.1 along with

Company petition filed before the National Company Law

Tribunal at Bangalore, (hereinafter referred to as 'NCLT')

challenging the resolution of the Company for removing

accused No.1 from the Company. Then the complainant

given the reply notice and verified the documents, where he

found the accused No.1 and accused No.2 were removed

from employment and he did not turn out. Later, the

complainant came to know that accused No.2-accountant

conspired with accused No.1 and facilitated to keep all the

documents on 11.09.2021, readily packed in ten boxes to

remove easily from the Company by alleging convenience.

5. It is further alleged that Ramesh, who was the

Security Guard, was not on duty on 11.09.2021. On

verification from a Security Guard, he came to know that he

left the office at 9.30 p.m. on 11.09.2021 carrying 10

boxes. On inspection of the records, the Company found

missing of files and other equipments. Then, the

complainant issued the legal notice to the advocate of

accused No.1 regarding theft of articles, which he came to

know only on searching the documents, thereby accused

Nos.1 and 2 committed the offence of theft of documents

and articles.

6. It is further alleged that the accused No.1

conspired with accused No.2 to commit the theft of articles.

Accused No.2 removed the documents from his custody and

kept it ready for taking the same by accused No.1. Shaik

Idayat and Younus Parvis, the friends of accused No.1

blocked the CCTV camera and concealed the footage and

caused disappearance of evidence. Hence, he approached

the police and filed a complaint on 22.11.2022, but no

action was taken. Hence, he approached the Commissioner

of Police on 02.12.2022 and they also not taken action.

Hence, he filed the private complaint before the Magistrate

for taking action against him. Based upon the reference of

the complaint, the police registered FIR and took up

investigation, which is under challenge by accused Nos.1

and 2.

7. The facts of the case in Crl.P.Nos.3591/2022,

5537/2022 and 5915/2022 are that respondent No.2 Mohd

Fouzan Khan filed a complaint with Vyalikaval police on

22.02.2022 and the same is registered as Crime

No.17/2022 alleging that he is the Director of M/s. Ad

Process Printers Pvt. Ltd. and the said Company was started

in 1992 by one Abdul Ahmed and Dayanand. Abdul

Ahmed-accused No.1 was the Director and his son accused

No.2, his wife-accused No.3 and daughter-accused No.4

were also the Directors of the said Company. Accused No.5,

Sathish Aithal was the Chartered Accountant of the

Company and accused No.6 was the Company secretary.

The complainant also a share holder of the Company from

1997. In the year 2001, he became the Director of the

Company. The Company was running smoothly and he lent

Rs.25,75,363/- as loan and he was having 9000 shares in

the Company. His mother was having 4300 shares and his

elder sister was also having 6000 shares.

8. It is further stated that the annual report of the

Company has been submitted the Registrar of Companies

and Form No.4 has been submitted to the Ministry of

Corporate Affairs and Registrar of Companies. While sending

the report, the accused persons forged the signature

through copy paste method and obtained the print out and

sent to the Registrar of Companies. Even though the

complainant was the Director of the Company, but without

his consent, the signature has been forged by the accused

persons. It is further contended that Form Nos.MGT-7 and

MGT-7A were sent to the Registrar of Companies by sending

wrong information. They have not given information to the

complainant and without giving any information, they

removed him from directorship by forging the signature of

the complainant and sent the mail. All the accused persons

have colluded each other and created the documents and

sent to the Registrar of Companies. Later, he demanded

Rs.25,75,363/- and profit of the Company and the accused

has given Rs.7.57% by reducing from 11.41% and they

have to give Rs.2.50 crores to the complainant, but they

have not paid with an intention to cheat him. The same

came to his knowledge on 28.01.2022. He also came to

know about the financial affairs, where the accused created

the bills and the payments were made from the account of

the Company, when he questioned the same, they kept him

away. Hence, he issued the legal notice to the accused

persons in September 2021, but when the complainant went

to the Company, they abused him in filthy language and

threatened with criminal intimidation. Therefore, prayed for

taking action against the accused persons.

9. The police after receipt of the complaint for the

offences punishable under Sections 506, 504, 120B, 403,

406 , 409 420, 465, 468, 471 of IPC and Sections 66(C) and

66 (D) of IT Act,. Feeling aggrieved by the same, accused

Nos.1 to 6 have filed three Criminal petitions, one by

accused Nos.1 to 4, another by accused No.5 and one more

petition by accused No.6, for quashing the FIR.

10. Heard arguments of learned Senior Counsels for

the petitioners and learned counsel for the respondent and

learned (2) High Court Government Pleader for respondent-

State.

11. The learned Senior Counsel Sri. M.S.Shyam

Sundar appearing for petitioner in Criminal Petition

No.3591/2022 and other two connected matters has

contended that the matter is pertaining to the Company

where the respondent No.2 alleged that he has been

cheated Rs.2.50 crores by the Company and not paid the

amount. They created the false document by forging his

signature, when the same was questioned, the accused said

to be threatened him and abused him in filthy language. The

complaint came to be filed on 22.02.2022 there is a delay in

lodging the complaint. The police without any preliminary

enquiry registered the FIR, which is not correct and the

offence under Section 66 (C) of the I.T Act shall be

investigated by the Police not below the rank of inspector of

police as per Section 78 of the I.T. Act but the FIR was

registered by Women Police Sub Inspector, who is not

authorised to investigate the matter as per Section 157 of

Cr.P.C.

12. It is further contended by the learned Senior

Counsel that as per Section 206 of the Companies Act, the

Registrar is having power to call for the information, inspect

the books and conduct enquires in respect of companies

affairs. Therefore, the police do not have any power to

investigate the Company matter. The respondent already

approached the National Company Law Tribunal and

accordingly the Company law tribunal seized the matter. A

special investigation team to verify any fraud has to be

appointed that is Serious Fraud Investigation Office

(S.F.I.O) as per the rules of the Company law. Therefore,

filing the complaint before the police is liable to be quashed.

13. It is further contended that as per Rules 8 to 10

of the Companies Rules, the Central Government prescribed

rules are dealing with the maintenances of the electronic

documents and therefore the complaint itself is not

sustainable.

14. The learned Senior Counsel has further contended

that as per Section 57-A of the Companies Act, punishment

is prescribed for personation of share holders and Section

59 of the Companies Act, the Tribunal has power to do

rectification of Register of the member of the Company.

Therefore, prayed for setting aside the FIR.

16. Per-contra, learned Senior Counsel Miss. Jayna

Kothari appearing for respondent No.2 has contended that

there are several allegations made against the petitioners in

a lengthy complaint, but the police have mentioned only

brief allegation in the FIR when there is no order for

investigating by the S.F.I.O, the police can investigate the

matter in IPC cases. Registering the FIR is altogether

different from investigation. Therefore, the FIR is

sustainable.

17. The accused persons have forged the signature of

the complainant they hold the board meeting and removed

the complainant from the Directorship in the meeting held

on 11.10.2021. The accused persons were web hosted the

report to the Company law board by forging the signature of

the complainant. The police have power to file the charge

sheet. Therefore, prayed for dismissing the petition.

18. Learned High Court Government Pleader Miss.

Anitha Girish has also supported the case of the prosecution

contending that the accused persons forged the signature of

the complainant and sent the same to the Company

Registrar without the presence of the Company head, they

held the meeting and removed him from Directorship they

have not paid Rs.2.50 crores to the complainant. Therefore,

there is a prima facie material placed on record for having

committed cognizable offence. Hence, police can investigate

the matter and it is further contended that Registering the

FIR by Women P.S.I is no bar and only the investigation

shall be conducted by the Police Officer not below the rank

of Inspector of Police. Therefore, the FIR cannot be

quashed. Even otherwise the FIR can be transferred to any

other agency for investigating the matter by S.F.I.O or

C.B.I. Hence, prayed for dismissing the petition.

19. Both the counsels have relied upon the judgments

of Hon'ble Supreme Court and High Court.

20. The learned Senior Counsel for the petitioner

mainly relied upon the judgment of Co-ordinate bench

reported in 2016 SCC online KAR 8856 in the case of

Shaila Chebbi Govind and Others -Vs- State of

Karnataka and connected matters. Whereas, the

respondent counsel relied upon the judgment of Co-ordinate

bench in Neha Rafiq Chachadi -Vs- State of Karnataka

in Criminal Petition No.102165/2019.

21. The contention taken by the learned Senior

Counsel for the petitioners is that the investigation cannot

be taken out by the police officer not below the rank of

inspector of police for the offence punishable under Section

66 of the I.T. Act in new Section 78 of IT Act. Here, in this

case, a woman PSI registered the FIR in Crime No.17/2022.

In this regard, the learned Senior Counsel for the

respondent/complainant relied upon the judgment of the

Co-ordinate Bench of this Court in Neha Rafiq Chachadi

case, supra, wherein in a similar situation, the Co-ordinate

Bench while considering section 78 of the IT Act, at para 11,

has held that there is no bar for registering the case by a

police official, lesser in the rank that of a police inspector

under Section 78 of the IT Act, which would contemplate

that the investigation should be conducted by a person who

is of the rank of an inspector of police not below the rank of

an inspector of police. On perusal of the FIR, admittedly,

the Women PSI registered the FIR and there is no evidence

before this Court to show that the PSI herself investigated

the matter and in the meanwhile, FIR has been stayed by

this Court. Such being the case, merely the FIR was

registered by below the rank of an inspector of police, will

not vitiates the investigation as the investigation shall be

done by the inspector of police as per Section 78 of the IT

Act. Therefore, the contention of the Learned Senior

counsel that there is violation of Section 78 by registering

the FIR by the sub inspector of police is not acceptable.

23. Another contention raised by the learned Senior

Counsel for the petitioner is that, once the complaint filed,

the police could have conducted preliminary enquiry and

registered the FIR. Of course, the police have not done any

preliminary enquiry while registering the FIR.

24. On perusal of the record, the matter is pertaining

to the dispute between the Directors of the company. It is

alleged by the complainant that by forging the signature of

the complainant, the accused persons removed his name

from the Company and sent the message to the Registrar of

Companies, and web hosted and thereby they forged the

signature of the complainant for removing the directorship.

25. In this regard, the learned senior counsel for the

petitioners has contended that the Co-ordinate Bench of this

Court in the case of Shaila Chebbi Govind and Others -

Vs- State of Karnataka and connected matters case has

quashed the FIR, similarly in this case on hand where the

dispute between the directors by removing one of the

Director of the company. On perusal of the judgment of the

Shaila Chebbi stated supra, the Co-ordinate Bench of this

Court has held at paragraphs 29, 30 and 31 are as under:-

29. In the first of the above complaints, it is alleged thanh cheubled had uploaded their names as directors of the company on the portal of the RoC on the basis of forged share transfer forms and have falsely claimed that the complainant,

his wife, Priyanka and Krishna Mohan Ramaneni have resigned from the directorship of the company.

30. The second of the above complaints is by a director and shareholder alleging that the accused named by him had forged his signatures on the share transfer forms and had uploaded their names as directors on the portal of the RoC and had indicated falsely that the complainant had resigned from the Board.

31. The third complaint is by the wife of Madhukar Angur, claiming as a director and share holder and her allegations are almost verbatim the same as that of her husband in the first complaint above.

26. On perusal of the said facts it is squarely

applicable to the case on hand, the Co-ordinate Bench

further held in Shaila Chebbi's case at paragraph Nos.45

and 46 are as under:-

45. As matters of law and procedure, in circumstances such as are highlighted in these petitions, it is clearly a matter covered under Chapter XIV of the Companies Act, 2013. Section 213 provides for the proper recourse available to a person or persons complaining of fraud, misfeasance or other misconduct committed in the management of the business, towards the company or towards any of its members. It would be a matter falling entirely in the jurisdiction of the National Company Law Tribunal, which shall first investigate the matter and thereafter have the persons who may be found on such investigation and enquiry being conducted, to have committed any acts of fraud or other acts of misfeasance or misconduct to be tried before the Special Court constituted to try offences under the Act. Section 213 of the Act, however, is yet to come into force as it has not been notified by the Government of India, in terms of sub -section (3) of section 1 of the 2013 Act.

46. The corresponding provision under the Companies Act, 1956 is section 237 thereof. In that, when the necessary

adjudication as to the validity or otherwise of statutory forms filed before the RoC are in dispute, the criminal court is hardly vested with the jurisdiction to adjudicate on the same, merely on the allegation of fraud and forgery. On the other hand, section 237 of the 1956 Act, clearly envisages a situation involving alleged fraud. It would therefore clearly to obtain a conviction against the accused without the concerned orients being rendered void or invalid. Hence, the complaints above referred filed prior to the petitioners having consented to the statutory forms being declared void by the RoC and the complaint or complaints in respect of the subsequent events of the petitioners resubmitting the statutory forms declaring the directorship of the petitioners and the resignation of the complainant and his wife, are an exercise in futility. The complainant and his wife will necessarily have to take recourse to section 237 of the 1956 Act. It may eventually result in prosecution under section 242 thereof. The complaints seeking prosecution for the alleged offences in respect of which a special procedure is provided is

thus misconceived and not maintainable. In so far as the complaint filed by Krishna Mohan Ramaneni is concerned, the same is now redundant in view of his stand as reflected hereinabove. Insofar as the complaints pertaining to the denial of the status of the complainant, Madhukar Angur, as the Chancellor, Alliance University and his subsequent removal from the said position, while incidentally reiterating th allegations which are the subject matter of the earlier complaints, against the accuse -petitioners, is certainly not a subject matter that can be adjudicated before t criminal court. There is no dispute that with the enactment of the Alliance University Act, 2010, it was Madhukar Angur who was named the Chancellor. It is also not in dispute that the term of office was for life. The Act does not provide for the removal of the Chancellor from office.

However, having regard to certain grave circumstances, the extreme measure of removal has been exercised. In this regard, the correctness or the validity of the same is necessarily to be answered by the State Government in terms of section 57 of the said

Act. Or it would be an option open for the complainant to approach such other forum which could exercise jurisdiction, in addressing the legality of such removal. But it is certainly not the criminal court which could address the issue. The reiteration of other allegations against the accused which are already subject matter of other omplaints referred to above would hardly clothe the court below with any such jurisdiction. In the result the writ petitions are allowed. The proceedings pending in Crime No. 76/2016, Crime No. 104/2015, Crime No. 108/2016, Crime No. 115/2016, Crime No. 105/2015, and Crime No. 97/2015 of Anekal Police Station and the order dated 29th September, 2015 passed in CC No. 955/2015, order dated 29th September, 2015 in CC No. 956/2015 and the order dated 27th July, 2015 in CC No. 701/2015 by the Principal Civil Judge and JMFC, Anekal, are hereby quashed.

27. On careful reading of the judgment of the Co-

ordinate Bench, it is clearly applicable to the case on hand,

where the allegation against the petitioner wherein he web

hosted the report to the Registrar of Companies by forging

the signature. Therefore, as per Section 213 recourse

available to the parties to approach the Company Law

Tribunal. It also came to be known that the respondents

already approached the Company Law Tribunal and the

notice has been issued to the petitioners. Such being the

case, the matter is purely pertaining to the company affairs.

Though the respondent has produced a lengthy complaint

before this Court, but those complaints are not part of the

FIR, where the police have received a separate complaint

and registered FIR. Therefore, the very complaint filed

before the police registering the FIR in the company affairs

is not maintainable. Therefore, the police are required to

make a preliminary enquiry prior to registering the FIR in

the company matters which is commercial matter.

Therefore, as per the Lalita Kumari vs. Government of

Uttar Pradesh and others reported in (2014) 2 SCC 1,

the police prior to registering the FIR, they could have made

preliminary enquiry and then registered FIR. Therefore, on

this ground the FIR is not sustainable.

28. Learned senior counsel also relied upon another

judgment passed by the Coordinate Bench in

Crl.P.No.3550/2017 dated 21.10.2022 in SRI. M.

GOPAL Vs SRI. GANGA REDDY in similar company

matters, the coordinate bench quashed the Criminal

proceedings. The Delhi High court in the case of RK

Guptha Vs Union of India reported in AIR Online 2023

Delhi 1414 in a company matter, the Delhi high court also

quashed the investigation.

29. Learned counsel for the respondent and learned

High Court Government Pleader has contended that the

court can transfer investigation to SFIO for investigation,

when the matter was seized by the law tribunal and when it

is found that the serious fraud is committed as per the

charge XIV of the Companies Act, the tribunal can refer the

matter for Investigation by inspector to investigate the

company affairs, with Serious Fraud Investigation Office as

per section 211 of Companies Act. Therefore, I am of the

view that registering the FIR and investigating the matter by

police, in the company affairs is not acceptable when the

matter is already pending before the NCLT and the NCLT can

refer the matter to the inspector SIFO for investigation.

Therefore, the FIR registered by the police is not sustainable

under the law.

30. That apart, accused Nos.5 and 6 are the auditor

as well as Secretary, they executed the work of the

Company as per the AGM consisting by accused Nos.1 to 4.

Therefore, there is no material placed on record as against

accused Nos.5 and 6. Hence, the FIR against accused Nos.1

to 6 are not sustainable under law. Hence, this criminal

petitions filed by accused Nos.1 to 6 in

Crl.P.Nos.3591/2022, 5537/2022 and 5915/2022 deserves

to be allowed.

31. As regards to the Crl.P.Nos.2328/2023 and

12668/2023 filed by the petitioners/accused for quashing

the FIR registered by the police arising out of PCR referred

by the respondent and inturn a case in Crime No.4/2023

was filed. The respondent No.2 filed private complaint

under Section 200 of Cr.P.C., and got it referred to the

police under Section 156(3) of Cr.P.C.

32. Learned senior counsel appearing for the

petitioners contended that the accused was one of the

Directors and he requested the complainant for coming to

the office on 11.9.2021 and he has been permitted to come

to meet some friends. But later in the evening, he went

back and the complainant not suspected anything, but later

came to know that the accused said to be stolen the

documents and shifted by packing 10 boxes of the

documents, which was alleged to have been supported by

the accused No.2. Learned counsel further contended that

the accused No.1 already filed complaint against respondent

and others. A Criminal case has been already registered

against them in the same police station for removing the

petitioner No.1 from the post of the Director, which was

already challenged before the NCLT. Therefore, it is

contended that the petitioner not approached the police and

not complied as per the guidelines issued by the PRIYANKA

SRIVASTAVA AND ANOTHER vs. STATE OF UTTAR

PRADESH AND OTHERS reported in (2015) 6 SCC 287

and directly filed complaint and got it referred. There is

delay in lodging the complaint. This complaint is counter

blast to the complaint filed by the petitioner against the

respondent. A stay was granted by the NCLT which is still

operating. It is further contended that as per the complaint,

the petitioner resigned/removed from the post of Director

on Feb-2020 itself and he is not coming to the office.

Therefore, question of coming to the office, stealing the

documents on 11.9.2021 cannot be acceptable. Further

contended that all the documents are available in website.

The same was obtained by the petitioner and filed the case

against the respondent before the NCLT. Therefore, there is

no question of theft of any documents and there is no case

made out against the petitioner. Hence, prayed for

quashing the same.

33. Per contra, learned senior counsel appearing for

the respondent No.2 has contended, the police have

investigated the matter and filed the charge sheet. If there

is any illegality, the police could not have filed charge sheet.

In the meanwhile, charge sheet has been filed, therefore

FIR cannot be quashed. Further contended that the

statement of the witnesses dated 11.1.2024 clearly reveals

10 boxes were taken by the accused under the guise of

taking the documents to the auditor office and later on, the

he got shifted to another vehicle. The driver of the auto

rickshaw also given statement. Therefore, there is a clear

case of theft committed by the petitioner and hence prayed

for dismissing the petitions.

34. Learned HCGP, Smt. Rashmi patel also supported

the case of the prosecution stating that there are 3 eye

witnesses examined by the police, which reveals stealing of

the documents from the office by the accused. Therefore,

FIR or charge sheet cannot be quashed. Hence prayed for

dismissing the petition.

35. On hearing the arguments, perusal of the

records, which reveals that there is a complaint filed by the

petitioner No.1 against the respondent and others. The

same was registered in Crime No.17/2022 in the same

police station, where the police have taken up the

investigation,. The allegation made by the petitioner was

that the respondent by forging the documents and signature

of the petitioner No.1, removed the petitioner from the

Directorship of the Company and the same was reported to

the Registrar of Companies by uploading the same in the

website. It is contended by the petitioner that the accused

persons colluded together and removed him from the post.

After obtaining the documents, he has approached the NCLT

and obtained the stay, which is operating. In the

meanwhile, the respondent No.2 filed complaint against the

petitioner stating that the documents filed by the petitioner

before the NCLT are all stolen from the company on

11.9.2021. The complaint has been filed before the

Magistrate and got it referred to the police. It is stated by

the petitioner that this complaint is a counter blast to the

complaint filed by the petitioner. On perusal of the dispute

between the parties, it is a company affairs and mis

management and removing the petitioner from post of

Directorship by the other directors of the company. The

complaint against the respondent by this petitioner is that

the complainant was cheated with Rs.2.5 crores without

paying his investment money. The dispute is already

seized by the NCLT. NCLT requires to consider whether the

removal of the petitioner from the post of Directorship is in

accordance with law or any forgery was committed or not?

If the NCLT found any prima facie case for forging the

documents by the complainant then the NCLT can direct the

SFIO to investigate the matter and file the report. This

court already taken view in the connected matter stated

above filed by the respondent and others for challenging the

FIR in Crime No.17/2022. Admittedly, this complaint filed

by respondent No.2 is nothing but counter blast on the

petitioners. The petitioners said to be taken the documents

from the company and utilized for filing the petition before

the NCLT. The post of directorship of the petitioner and his

removal was not been adjudicated by the NCLT or Registrar

of Companies. Such being the case, the police cannot

investigate the matter in respect of company affairs. The

same view taken in the above said case. Therefore, the

question of theft and destroying the evidence does not

arises The documents of the company will be available with

the Registrar of Companies and in the company itself. that

can be summoned by the NCLT while adjudication of the

dispute.

36. The police have not produced any documents to

show that there was conspiracy between accused Nos.1 and

2 and stolen the documents. Therefore, I am of the view

the police cannot investigate and file the charge sheet for

the company affairs in view of the judgment passed by the

coordinate bench of this court in Neha Rafiq Chachadi case,

stated supra.

Therefore, the FIR in Crime No.17/2022 registered by

Vyalikaval Police Station and consequential charge sheet

filed by the police requires to be quashed.

Accordingly, I proceed to pass the following order;

The Crl.P.Nos.3591/2022, filed by the

petitioner/accused Nos.1 to 4, Crl.P.No.5537/2022 filed by

the accused No.5, and Crl.P.No.5915/2022 filed by accused

No.6 are allowed.

Consequently, the FIR in Crime No.17/2022 registered

by Vyalikaval Police Station is hereby quashed.

Crl.P.No.2328/2023 and Crl.P.No.12668/2023 filed by

the accused Nos.1 and 2 respectively are allowed.

The FIR in Crime No.4/2023 registered by Vyalikaval

Police Station on the complaint filed by the respondent

arising out of PCR No.17219/2022, is hereby quashed.

Both parties are allowed liberty to contest their matter

before the NCLT.

Sd/-

(K.NATARAJAN) JUDGE

CS/VS/AKV CT:SK

 
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 : MAIMS

 
 
Latestlaws Newsletter