Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mrs.Sumathi K.Prasath vs Mrs.Damayanthi
2021 Latest Caselaw 24017 Mad

Citation : 2021 Latest Caselaw 24017 Mad
Judgement Date : 7 December, 2021

Madras High Court
Mrs.Sumathi K.Prasath vs Mrs.Damayanthi on 7 December, 2021
                                                                                Crl.O.P. No. 26176 of 2017


                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                     DATED: 07.12.2021

                                                         CORAM

                                  THE HONOURABLE MR.JUSTICE N. SATHISH KUMAR

                                               Crl. O.P. Nos.26176 of 2017
                                         and CRL.M.P.Nos.15057 &15058 of 2017


                Mrs.Sumathi K.Prasath                                                 ...Petitioner
                                                            Vs.

                Mr.V.Palanisamy(Deceased)
                Represented by his legal heirs vide order dated 21.08.2017
                of Hon'ble Judicial Magistrate, Udumalpet
                1.Mrs.Damayanthi
                2.Mrs.Selvi
                3.Mr.Ramesh
                4.Ms.Nithya                                                      ...Respondents

                PRAYER: Criminal Original Petition filed under Section 482 of Criminal
                Procedure Code, praying to call for the records and quash the complaint in
                C.C.No.437 of 2006 now pending before the learned Judicial Magistrate-I,
                Udumalpet.


                                    For Petitioner     : Mr.B.Natarajan
                                    For Respondents    : Mr.P.M.Duraisamy




https://www.mhc.tn.gov.in/judis
                Page 1 of 6
                                                                                      Crl.O.P. No. 26176 of 2017


                                                        ORDER

This petition has been filed to quash the proceedings under Section 138

against the petitioner herein mainly on the ground that there is no averments

made in the complaint to the effect that the present petitioner is the incharge or

responsible over the company affairs at the relevant point of time.

The A2/Managing Director borrowed money from the complainant and when

pressed for repayment, he issued the cheques of the A1 company.

2. The brief facts of the case leading to filing of the complaint is that the

accused 2 is the family friend to defacto complainant and he has borrowed a

total sum of Rs.8,00,000 /-(Rupees Eight Lakhs only) on various occasions for

the benefit and improvement of accused No.1 company and executed a

promissory settlement. Thereafter, he issued the impugned cheques for a total

sum of Rs.8,00,000/- with the knowledge of accused 3 and 4, who are the

Directors of accused No.1 company. Hence, private complaint has been filed

after complying the mandatory provisions for the initiation of the complaint

under Section 138 of the Negotiable Instruments Act.

https://www.mhc.tn.gov.in/judis

Crl.O.P. No. 26176 of 2017

3. It is the contention of the learned counsel for the petitioner that the

allegations itself clearly indicates that the amount has been borrowed only by

the 2nd accused in his individual capacity. There is no averment as to the role of

the others, particularly, the petitioner herein in respect of the borrowal or

issuance of the cheque. In the absence of any pleadings in the complaint as to

the role of the present petitioner, she cannot be prosecuted for the offence under

Section 138 of Negotiable Instruments Act.

4. The learned counsel for the respondent submitted that there are

necessary averments in the complaint to show that the petitioner is involved in

the issuance of cheque and also is the incharge of the company. Hence, because

of mere non-reproduction of the words under Section 141 of the N.I. Act, it

cannot be said that the present petitioner cannot be prosecuted for the offence at

all. Whether all the directors are incharge or at the helm of the affairs of the

company is a matter of evidence. Therefore, at this stage, the complaint cannot

be quashed.

5. Heard the learned counsel on either side and perused the entire

materials available on record.

https://www.mhc.tn.gov.in/judis

Crl.O.P. No. 26176 of 2017

6. On a perusal of the complaint, it indicates that the amount has been

borrowed personally by the accused 2 since there is a friendly relationship

between the defacto complainant and 2nd accused. Except contending that the

issuance of the cheque is also by the 2nd accused, as against the other directors,

there is no serious allegation made out as to their role in day to day affairs of the

company. Therefore, merely making some allegations that they are also

administering the company without making the necessary pleadings that they

have a specific role in the administration of the company, as a matter of right,

they cannot be prosecuted. Since, the penal action is very severe in nature, there

must be necessary averments to proceed against a person for penal action. In

this regard, the judgment of the Hon'ble Apex Court reported in 2009(3) SCC

(Cri) 23 in the case of Ramrajsingh Vs State of M.P reads as follows:

8.To launch a prosecution against the alleged Directors of a company, 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 incharge 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

https://www.mhc.tn.gov.in/judis

Crl.O.P. No. 26176 of 2017

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.

7. When the complaint is scanned by this Court, the amount itself

is borrowed by A2. Though, it is stated that it for the uplift of the company,

except stating that the other directors were incharge of the company at the time

of issuance of the cheque, the specific role played by them in the affairs of the

company has not been narrated. In such view of the matter, continuation of the

prosecution against the present petitioner is against the well settled provision of

law. Accordingly, the proceedings against this petitioner alone is quashed and

as a sequel, this Criminal Original Petition is allowed. Consequently connected

miscellaneous petitions are closed.

07.12.2021 (1/3) Index: Yes/No Internet: Yes/No msv/nr

https://www.mhc.tn.gov.in/judis

Crl.O.P. No. 26176 of 2017

N. SATHISH KUMAR, J.

msv/nr

Crl. O.P. Nos.26176 of 2017 and CRL.M.P.Nos.15057 &15058 of 2017

07.12.2021

https://www.mhc.tn.gov.in/judis

 
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