Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Soumen Chaudhry And vs Sriniwas Gupta And ....... Opposite ...
2025 Latest Caselaw 6919 Ori

Citation : 2025 Latest Caselaw 6919 Ori
Judgement Date : 10 April, 2025

Orissa High Court

Soumen Chaudhry And vs Sriniwas Gupta And ....... Opposite ... on 10 April, 2025

          THE HIGH COURT OF ORISSA AT CUTTACK
                        CRLMC No. 1452 of 2017
 (In the matter of an application under Section 482 of the Criminal
                       Procedure Code, 1973)

Soumen Chaudhry and              .......                 Petitioners
another

                                 -Versus-
Sriniwas Gupta and                .......          Opposite Parties
others


      For the Petitioners      : Mr. A.C. Pradhan,
                                 Senior Advocate

      For the Opp. Parties     : Mr. Gokul Parida, Advocate
                                 (For O.P. No.1)
CORAM:
 THE HONOURABLE SHRI JUSTICE SIBO SANKAR MISHRA

Date of Hearing: 13.03.2025        Date of Judgment:     10.04.2025
S.S. Mishra, J.    In the present petition, the petitioners have

challenged the order of cognizance dated 27.11.2015 passed in

I.C.C No.896 of 2014 by the learned S.D.J.M. (S), Cuttack on the

alleged commission of the offence punishable under Section 138 of

the N.I. Act initiated by opposite party no.1 on the allegation of

having dishonored of the cheque on presentation issued by the

petitioners.




                                                          Page 1 of 16
 2.       Heard Mr. A.C. Pradhan, learned Senior Counsel for the

petitioners and Mr. Gokul Parida, learned Counsel for the opposite

party no.1.

3.       The opposite party no.1 filed four different complaint cases

impleading as many as 12 accused persons in each of the complaint.

Petitioner no.1 has been impleaded as accused no.10, whereas the

petitioner no.2 has been arrayed as accused no.8 in all the complaint

cases.

4.       The facts of the present case are that the petitioners claiming

themselves as the Founder and Director of the International Institute

of Planning and Management Private Limited, having its Regd.

Office at 48, Level-11, Community Centre, Naraina Vihar,

Industrial Area, Phase-1, New Delhi-28 made an agreement on

13.03.2009 with the complainant and their co-sharer for monthly

rent/tenancy basis to use the premises of the complainant for

academic/educational institute and/or corporate office of IIPM or

any other business directly or indirectly related to the business of

the accused persons. The aforesaid agreement was executed by the

accused no.4, who is the Director and authorized signatory of the

IIPM. It is pertinent to the mention here that in latter part of 2011,

the accused persons have defaulted in payment of the rent as per the

agreement dated 13.03.2009 and after due discussions with the
                                                             Page 2 of 16
 accused persons, the accused nos.7 and 8 had issued the cheque

bearing no. 123253 dated 30.04.2014 amounting to Rs.9,00,000/-

(Rupees Nine Lakhs) drawn on IDBI Bank Limited, Prakash House,

1-Mahipalpur, New Delhi-37 in favour of the complainant for part

payment of the debt/outstanding rent of IIPM. The accused nos.1, 2

and 9 are the Companies and other accused persons are the

Directors and accused no.12 is the Secretary of accused no.9-

company and are in-charge and responsible for the conduct of the

business of the company at the relevant time. They have actively

participated in the day to day business of the company. Thereafter,

the complainant presented the cheque in its account maintained in

Axis Bank, Cuttack Branch for clearance, but the cheque was

returned unpaid/dishonoured on account of reasons "funds

insufficient" on 06.06.2014, which was communicated to the

complainant by his banker on 10.06.2014. The complainant after

receipt of the intimation from his Banker about dishonour of the

cheque, issued a lawyer notice to the accused persons in their

correct address on 27.06.2014 regarding dishonoured of cheque

bearing no.123253 of Rs.9,00,000/- (Rupees Nine Lakhs)requesting

them to make payment within a period of 15 days. Though the

lawyer notice was issued to the accused persons in their correct

addresses and has been served on them on 27.06.2014 and
                                                        Page 3 of 16
 28.06.2014, but the accused persons have failed to make payment of

the aforesaid cheque amount. The said cheque was issued by the

accused persons for discharge of their legally enforceable debt and

liability arising out of tenancy rent/commercial transaction with the

complainant. Therefore, the complainant instituted the criminal

complaint against the accused persons under Section 138 of N.I.

Act.

5.     The statutory notice has been issued under Section 138 (b) of

N.I. Act by opposite party no.1-complainant admitted to have been

not reciprocated by the accused persons. Therefore, on different

dates the opposite party no.1 has filed the complaint cases. The trial

court, vide order dated 27.11.2015 has taken the cognizance of the

offence U/s 138 of the N.I. Act and issued process, the impugned

order reads thus:-

       "The case record is put up today on the strength of advance
       petition filed by the counsel for the complainant. Court fee
       worth of Rs. 1000/- and I/D of complainant has already been
       filed and also files a memo with original documents. Hence Put
       up later for order.
       Later:
       The case record is put up today for order. Perused the complt
       petition and initial statement of complt in shape of affidavit
       along with all original documents filed by the complt from
       which it reveals that there is a prima facie material against
       accused u/s. 138 of NI Act is made out. Hence cognizance of
       offence u/s. 138 of NI Act is taken. As there is sufficient material
       to proceed against the accused persons No. 7 to No. 12. Complt
       is directed to file requisite with three days. Put up on 6.1.16 for
       appearance of accused. As there is no sufficient material to
       proceed against the accused persons No.1 to 6. So no provision
       can be issued against the accused persons No.1 to 6."
                                                                     Page 4 of 16
        By the impugned order the learned SDJM has taken

cognizance of the offence under Section 138 of the N.I. Act only

against accused persons no.7 to 12, while refraining from taking

cognizance against accused persons no. 1 to 6. The rationale behind

this distinction appears to be that accused nos.1 to 6 include the

institution, IIPM, and individuals associated with it, who had merely

taken the premises on lease and subsequently defaulted on rent

payment. However, accused persons no.7 to 12 comprise a company

and its associated individuals who were directly involved in the

issuance of the dishonoured cheque. It is contended in the complaint

that on the basis of settlement, the cheque was issued.

Consequently, the learned SDJM upon finding sufficient material

only against accused nos.7 to 12 proceeded to take cognizance

against them, while declining to do so against accused nos.1 to 6 for

lack of requisite material. The present petition has been filed by

accused No.8 and 10.


6.    It is pertinent to mention here that the present petitioners who

have come before this Court assailing the order of cognizance are

majorly related to the company which has issued the cheque in

subject. The Petitioner no.1 who has been impleaded as accused

no.10 in the instant case happens to be the Director of the company

                                                          Page 5 of 16
 who has issued the cheque and petitioner no.2 who has been arrayed

as accused no.8 in this instant case happens to be the authorized

signatory for the company, who has signed the cheque in subject.


7.    Mr. Pradhan, the learned Senior Counsel for the petitioners

submits that, the petitioners have no direct liability to the

complainant. There is no documentary evidence to establish that the

petitioners took over the responsibility for paying the due rent by

the International Institute of Planning and Management Private

Limited (IIPM). The petitioners, according to the Senior Counsel,

have not executed any agreement or signed any document binding

them personally to discharge the debts or liabilities incurred by the

principal Company. The petitioners, as Directors and authorized

signatories of a separate Company, are being unjustly roped into the

proceedings without any concrete evidence or specific averments

that would establish their personal involvement to recover the

liability. The learned Senior Counsel, therefore, prays that the

petitioners be discharged from any liability, and the present criminal

proceedings under Section 138 of the Negotiable Instruments Act

(N.I. Act) against them be quashed.


8.    Learned Senior Counsel, Mr Pradhan to substantiate his claim

relied upon the judgment of the Hon'ble Supreme Court in Pooja
                                                           Page 6 of 16
 Ravinder Devidasani v. State of Maharashtra,1 relevant part of

which is reproduced as under:

                   "17. There is no dispute that the appellant, who was wife
               of the Managing Director, was appointed as a Director of the
               Company--M/s Elite International (P) Ltd. on 1-7-2004 and
               had also executed a letter of guarantee on 19-1-2005. The
               cheques in question were issued during April 2008 to
               September 2008. So far as the dishonour of cheques is
               concerned, admittedly the cheques were not signed by the
               appellant. There is also no dispute that the appellant was not
               the Managing Director but only a non-executive Director of
               the Company. Non-executive Director is no doubt a custodian
               of the governance of the company but is not involved in the
               day-to-day affairs of the running of its business and only
               monitors the executive activity. To fasten vicarious liability
               under Section 141 of the Act on a person, at the material time
               that person shall have been at the helm of affairs of the
               company, one who actively looks after the day-to-day
               activities of the company and is particularly responsible for
               the conduct of its business. Simply because a person is a
               Director of a company, does not make him liable under the
               NI Act. Every person connected with the Company will not
               fall into the ambit of the provision. Time and again, it has
               been asserted by this Court that only those persons who were
               in charge of and responsible for the conduct of the business
               of the Company at the time of commission of an offence will
               be liable for criminal action. A Director, 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 for an offence under Section 141 of the NI Act.
               In National Small Industries Corpn. [National Small
               Industries Corpn. Ltd. v. Harmeet Singh Paintal, (2010) 3
               SCC 330 : (2010) 1 SCC (Civ) 677 : (2010) 2 SCC (Cri)
               1113] this Court observed: (SCC p. 336, paras 13-14)
                   "13. Section 141 is a penal provision creating vicarious
               liability, and which, as per settled law, must be strictly
               construed. It is therefore, not sufficient to make a bald
               cursory statement in a complaint that the Director (arrayed
               as an accused) is in charge of and responsible to the
               company for the conduct of the business of the
               company without anything more as to the role of the
               Director. But the complaint should spell out as to how and in
               what manner Respondent 1 was in charge of or was


1
    (2014) 16 SCC 1


                                                                      Page 7 of 16
 responsible to the accused Company for the conduct of its
business. This is in consonance with strict interpretation of
penal statutes, especially, where such statutes create
vicarious liability.
    14. A company may have a number of Directors and to
make any or all the Directors as accused in a complaint
merely on the basis of a statement that they are in charge of
and responsible for the conduct of the business of the
company without anything more is not a sufficient or
adequate fulfilment of the requirements under Section 141."
    18. In Girdhari Lal Gupta v. D.H. Mehta [Girdhari Lal
Gupta v. D.H. Mehta, (1971) 3 SCC 189 : 1971 SCC (Cri)
279 : AIR 1971 SC 2162] , this Court observed that a person
"in charge of a business" means that the person should be in
overall control of the day-to-day business of the Company.
    19. A Director of a company is liable to be convicted for
an offence committed by the company if he/she was in charge
of and was responsible to the company for the conduct of its
business or if it is proved that the offence was committed with
the consent or connivance of, or was attributable to any
negligence on the part of the Director concerned (see State of
Karnataka v. Pratap Chand [State of Karnataka v. Pratap
Chand, (1981) 2 SCC 335 : 1981 SCC (Cri) 453] ).
    20. In other words, the law laid down by this Court is that
for making a Director of a company liable for the offences
committed by the company under Section 141 of the NI
Act, there must be specific averments against the Director
showing as to how and in what manner the Director was
responsible for the conduct of the business of the company.
    21. In Sabitha                         Ramamurthy v. R.B.S.
Channabasavaradhya [Sabitha                Ramamurthy v. R.B.S.
Channabasavaradhya, (2006) 10 SCC 581 : (2007) 1 SCC
(Cri) 621] , it was held by this Court that: (SCC pp. 584-85,
para 7)
        "7. ... it is not necessary for the complainant to
   specifically reproduce the wordings of the section but
   what is required is a clear statement of fact so as to enable
   the court to arrive at a prima facie opinion that the
   accused is vicariously liable. Section 141 raises a legal
   fiction. By reason of the said provision, a person although
   is not personally liable for commission of such an offence
   would be vicariously liable therefor. Such vicarious
   liability can be inferred so far as a company registered or
   incorporated under the Companies Act, 1956 is concerned
   only if the requisite statements, which are required to be
   averred in the complaint petition, are made so as to make
   the accused therein vicariously liable for the offence
   committed by the company."


                                                         Page 8 of 16
           By verbatim reproducing the words of the section without a
          clear statement of fact supported by proper evidence, so as to
          make the accused vicariously liable, is a ground for quashing
          proceedings initiated against such person under Section 141
          of the NI Act."

              In support of the petitioners' claim, the learned Senior

Counsel, Mr. Pradhan, in light of the above judgement contended

that merely being a Director does not by itself create liability under

the N.I. Act, unless there are specific averments in the complaint

demonstrating that the person was directly responsible for the

conduct of day to day business that led to the issuance and

dishonour of the cheque. In the present case, the petitioners were

Director and Authorized Signatory of Centre for Vocational and

Entrepreneurship Studies (The organization that issued the cheque

on behalf of IIPM), but there is no material on record to show that

they played any role in the transaction that led to the dishonour of

the cheque or they have taken over the liability of IIPM. The

Supreme Court has consistently held that vague and general

statements without clear factual backing are insufficient to fasten

criminal liability. The learned Senior Counsel submits that in the

absence of any specific averment alleging the petitioners' direct

involvement, the proceedings against them are liable to be quashed.


9.    Besides that the learned Senior Counsel also places reliance

on the detailed principle regarding the enforcement of the vicarious
                                                                 Page 9 of 16
 liability as enunciated by the Hon'ble Apex Court in the judgement

of National Small Industries Corpn. Ltd. v. Harmeet Singh

Paintal2, wherein the Hon'ble Court held as under:

               "39. From the above discussion, the following principles
              emerge:
                (i) The primary responsibility is on the complainant to make
              specific averments as are required under the law in the
              complaint so as to make the accused vicariously liable. For
              fastening the criminal liability, there is no presumption that
              every Director knows about the transaction.

               (ii) Section 141 does not make all the Directors liable for the
              offence. The criminal liability can be fastened only on those
              who, at the time of the commission of the offence, were in
              charge of and were responsible for the conduct of the business
              of the company.

                (iii) Vicarious liability can be inferred against a company
              registered or incorporated under the Companies Act, 1956
              only if the requisite statements, which are required to be
              averred in the complaint/petition, are made so as to make the
              accused therein vicariously liable for offence committed by
              the company along with averments in the petition containing
              that the accused were in charge of and responsible for the
              business of the company and by virtue of their position they
              are liable to be proceeded with.

               (iv) Vicarious liability on the part of a person must be
              pleaded and proved and not inferred.

               (v) If the accused is a Managing Director or a Joint
              Managing Director then it is not necessary to make specific
              averment in the complaint and by virtue of their position they
              are liable to be proceeded with.

                (vi) If the accused is a Director or an officer of a company
              who signed the cheques on behalf of the company then also it
              is not necessary to make specific averment in the complaint.

                (vii) The person sought to be made liable should be in
              charge of and responsible for the conduct of the business of
              the company at the relevant time. This has to be averred as a
              fact as there is no deemed liability of a Director in such
              cases."

2
    (2010) 3 SCC 330
                                                                      Page 10 of 16
 He has submitted that the principles laid down by the Hon'ble

Supreme Court in the aforementioned judgement clearly outlined

the conditions under which liability can be fastened upon the

accused. In this context, it is crucial to emphasize that the

complainant must make specific averments in the complaint to

establish the involvement of the accused in the offence. It is not

sufficient for the complainant to rely on general presumptions, but

must ensure that the accused's role in the transaction is clearly

articulated. As pointed out in the judgment, the complainant must

specify that the accused were in charge of and responsible for the

business of the company which owes the liability at the relevant

time.


Additionally, the learned Senior Counsel highlighted that liability

can only be inferred where the accused held the positions in the

company that inherently entail responsibility for the conduct of the

company's affairs. This includes, but not limits to the persons such

as the Managing Director, Joint Managing Director, and Directors

or officers who directly handle Company operations, such as

signing cheques etc. Such positions in the Company automatically

entail them to potential liability without the need for additional



                                                        Page 11 of 16
 averments in the complaint, provided their responsibility for the

business is clearly established.


10.       On the contrary, Mr. Parida, learned counsel for the opposite

party No.1, vehemently opposed the claims made by the petitioners,

asserting that the matter is still pending trial. He contended that the

question of the petitioners' involvement in the transaction remains

unresolved and can only be determined through the rigors of the

trial. It is yet to be ascertained whether the company that issued the

cheque had a direct relationship with the institution that leased the

building on rent and whether a legally enforceable debt truly exists.

In light of these uncertainties, he argues that any interference by this

Court at this stage would be premature and unwarranted, as it would

disrupt the due process of trial and result in a miscarriage of justice.


11.       In this context, it would be apt to rely on the judgement of the

Hon'ble Supreme Court in Rajesh Jain v. Ajay Singh3, in which it

was held thus:-


              "33. The NI Act provides for two presumptions : Section 118
              and Section 139. Section 118 of the Act inter alia directs that
              it shall be presumed, until the contrary is proved, that every
              negotiable instrument was made or drawn for consideration.
              Section 139 of the Act stipulates that "unless the contrary is
              proved, it shall be presumed, that the holder of the cheque
              received the cheque, for the discharge of, whole or part of any
              debt or liability". It will be seen that the "presumed fact"
3
    (2023) 10 SCC 148
                                                                     Page 12 of 16
          directly relates to one of the crucial ingredients necessary to
         sustain a conviction under Section 138. [The rules discussed
         hereinbelow are common to both the presumptions under
         Section 139 and Section 118 and are hence, not repeated--
         reference to one can be taken as reference to another]

         34. Section 139 of the NI Act, which takes the form of a "shall
         presume" clause is illustrative of a presumption of law.
         Because Section 139 requires that the Court "shall presume"
         the fact stated therein, it is obligatory on the Court to raise
         this presumption in every case where the factual basis for the
         raising of the presumption had been established. But this does
         not preclude the person against whom the presumption is
         drawn from rebutting it and proving the contrary as is clear
         from the use of the phrase "unless the contrary is proved".

         35. The Court will necessarily presume that the cheque had
         been issued towards discharge of a legally enforceable
         debt/liability in two circumstances. Firstly, when the drawer
         of the cheque admits issuance/execution of the cheque
         and secondly, in the event where the complainant proves that
         cheque was issued/executed in his favour by the drawer. The
         circumstances set out above form the fact(s) which bring
         about the activation of the presumptive clause. [Bharat Barrel
         & Drum Mfg. Co. v. Amin Chand Payrelal [Bharat Barrel &
         Drum Mfg. Co. v. Amin Chand Payrelal, (1999) 3 SCC 35] ]"

In the above case, the Supreme Court's ruling clarifies that the

conditions under which the presumption under Section 139 of the

N.I. Act becomes operative. The cheque in question was admittedly

issued by the company of the present petitioners, and significantly,

the petitioners have not responded to the statutory demand notice

issued under Section 138(b) of the N.I. Act. Their failure to refute or

deny any involvement in the transaction through a reply strongly

indicates their role in the issuance of the cheque. Had they played

no part in the alleged transaction, they could have explicitly

disclaimed any liability in response to the demand notice. However,

                                                                Page 13 of 16
 their silence reinforces the presumption that the cheque was indeed

issued by them towards a legally enforceable debt or liability.


Additionally it would also be apposite to rely on the judgement of

Shiv Kumar v. Ramavtar Agarwal4 in which the Hon'ble Apex

Court held thus: -


               "4. Mr Mahesh Jethmalani, learned Senior Counsel
              appearing for the appellant contends that the Judicial
              Magistrate First Class could have examined the materials
              filed along with the complaint and from the materials which
              were brought on the record it was clear that there was no
              legally enforceable debt, hence there was no case for taking
              cognizance of the offence and registering the criminal
              complaint. He referred to the agreement dated 21-10-2014
              Annexure P-2 between the parties. The learned counsel for the
              appellant has also referred to the judgment of the High Court
              and specifically paras 23 and 32. The High Court in paras 23
              and 32, which has been relied and referred to by the counsel
              for the appellant, observed: (Shiv Kumar case [Shiv
              Kumar v. Ramavtar Agrawal, 2016 SCC OnLine Chh 2121] ,
              SCC OnLine Chh)

              "23. The presumption available under Section 139 of the NI
              Act has to be rebutted and that rebuttal can only be done after
              adducing evidence. This, by itself clearly reflects that the
              rebuttal presumption cannot be looked into at the stage of the
              Court taking cognizance of the offence and registering the
              case: all that Court would have to see is whether there is a
              prima facie case made out meeting the conditions precedent
              as envisaged under Section 138 of the NI Act, which in the
              instant case, in the opinion of this Court, the respondent has
              in fact been able to establish and fulfil all such ingredients.
                                             ***

32. As has been stated in the preceding paragraphs since there is a presumption to be drawn of there being a debt or liability in part or in whole of the drawer to the holder of the instrument, the court below cannot be said to have faulted upon in taking cognizance and in registering the offence. Since it is a rebuttal presumption and all the contentions and averments made by the counsel for the petitioner being his

(2020) 12 SCC 500

defence, it would be open for him to raise all these grounds at the stage of leading evidence including the defence of existence of legally enforceable debt or liability. However, there can be no doubt that at the time of filing of complaint there was always initial presumption which would be in favour of the complainant."

We are in full agreement with the opinion of the High Court expressed in the abovenoted paragraphs which has been referred by the learned counsel for the appellant. It is well settled that the rebuttal can be made with reference to the evidence of the prosecution as well as of defence.

5. We, thus, at this stage do not find any error in the impugned judgment [Shiv Kumar v. Ramavtar Agrawal, 2016 SCC OnLine Chh 2121] of the High Court dismissing the criminal miscellaneous petition. With these observations, the appeal is dismissed. However, it shall be open for the appellant to raise all his pleas before the trial court."

In light of the judgment in Shiv Kumar v. Ramavtar Agarwal

(supra), it can be safely held the presumption under Section 139 of

the N.I. Act can only be rebutted during the trial by adducing

evidence, and not at the stage of cognizance. The Hon'ble Supreme

Court, while affirming the Chhattisgarh High Court's decision, has

categorically held that once a complaint under Section 138 of the

N.I. Act satisfies the necessary ingredients, the presumption of a

legally enforceable debt or liability is drawn in favour of the

complainant. Any rebuttal to this presumption must be established

during the trial process through evidence, rather than at the pre-trial

stage.

12. Applying the first principle as discussed above to the present

case, the petitioners' contention that if legally enforceable debt

existed or not, cannot be considered at this juncture, as such, it can

only be examined during the trial. Since the issuance of the cheque

by the petitioners' company remains undisputed and there has been

no response to the statutory demand notice, the presumption under

Section 139 of the N.I. Act r/w Section 114 of Evidence Act

operates in favour of the complainant. Moreover, as reiterated in

Shiv Kumar (supra), the trial court is the appropriate forum for the

petitioners to present any defence regarding the absence of a legally

enforceable debt, and any interference at this stage would be

premature and unwarranted.

13. Therefore, in view of the legal principles laid down by the

Hon'ble Supreme Court in Rajesh Jain (supra) and Shiv Kumar

(supra), and considering the petitioners' failure to rebut the statutory

presumption at this stage, there is no justifiable ground for this

Court to intervene in the ongoing trial. Any challenge to the validity

of the transaction underlying the cheque must be raised and

adjudicated during the trial, as per the well-settled principles

governing the proceedings under Section 138 of the N.I. Act.

14. Accordingly, the CRLMC is dismissed.

Signed by: ASHOK KUMAR JAGADEB MOHAPATRA (S.S. Mishra)

Location: High Court of Orissa Judge Date: 15-Apr-2025 12:04:14 The High Court of Orissa, Cuttack.

The 10th day of April 2025/Ashok

 
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