Citation : 2024 Latest Caselaw 10988 P&H
Judgement Date : 8 July, 2024
Neutral Citation No:=2024:PHHC:086521
CRM-M-14536-2019 (O&M) [1]
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
CRM-M-14536-2019 (O&M)
Reserved on 02.05.2024
Date of decision: 08.07.2024
Anil Gupta ...Petitioner
Versus
M/s Abhi Trading Company and Another ...Respondents
CORAM: HON'BLE MR. JUSTICE KARAMJIT SINGH
Argued by: Mr. Aashish Chopra, Sr. Advocate with
Mr. Gagandeep Singh, Advocate for the petitioner.
None for the respondents.
****
KARAMJIT SINGH, J. (ORAL)
1. The instant petition has been filed by the petitioner under Section 482 Cr.P.C. for quashing of impugned complaint bearing No.580/2017 dated 01.07.2017 titled as M/s Abhi Trading Company Commission Agents through its Proprietor Rupender Kumari and Another Vs. Amira Pure Foods Private Limited and others (Annexure P-1) under Section 138 of Negotiable Instruments Act (in short NI Act) pending in the Court of Judicial Magistrate Ist Class, Kurukshetra including all proceedings emanating therefrom including summoning order dated 01.09.2017 (Annexure P-3) and order dated 08.10.2018 (Annexure P-7) whereby the petitioner was declared as proclaimed person by the learned trial Court in the impugned complaint.
2. The brief facts of the case are that respondents filed complaint (Annexure P-1) against the petitioner and other accused persons wherein it was alleged that accused Nos.2 to 8 are directors of accused No.1 Amira Pure Foods Private Limited. That accused purchased paddy from respondents on credit basis and later on, made part payment. That accused issued cheque bearing No.360055 amounting to Rs.3,48,252/- dated
1 of 5
Neutral Citation No:=2024:PHHC:086521
CRM-M-14536-2019 (O&M) [2]
19.01.2017 in order to discharge their legal liability. The said cheque was signed by accused No.7 M/s Aparna Puri on behalf of the company and other directors including the petitioner. On presentation the said cheque was dishonored with remarks 'insufficient funds' vide memo dated 28.03.2017 which was received by the complainant/respondents on 29.03.2017. Thereafter, legal notice under Section 138 NI Act dated 19.04.2017 was served upon the accused persons. However, the accused persons failed to respond to the said legal notice within a stipulated period. On this, impugned complaint (Annexure P-1) dated 01.07.2017 was instituted by respondents No.1 and 2 against the accused company and its directors including the petitioner alleging that accused Nos.2 to 8 are directors of accused No.1 i.e. Amira Pure Foods Private Limited and are incharge and responsible for the day to day working, functioning and conduct of the business of the company.
3. The learned trial Court after recording the preliminary evidence, summoned the accused company and its directors including the present petitioner vide order (Annexure P-3) dated 01.09.2017. That subsequently, petitioner and other directors were declared as proclaimed persons by the learned trial Court vide order dated 08.10.2018 (Annexure P-7).
4. The petitioner has filed the present petition seeking quashing of impugned complaint (Annexure P-1), summoning order (Annexure P-3) and order (Annexure P-7) whereby he was declared as proclaimed person by the trial Court.
5. Notice of motion was issued, but respondents i.e. complainants failed to respond to said notice despite their due service.
6. The learned senior counsel while impugning complaint (Annexure P-1), summoning order (Annexure P-3) as well as the consequential proceedings arising therefrom has inter alia contended that learned trial Court had mechanically taken cognizance as against the petitioner, when there is absolutely no specific allegations in a complaint (Annexure P-1) against the petitioner as to how and in what manner he was responsible for the conduct of the business of the company. It has been
2 of 5
Neutral Citation No:=2024:PHHC:086521
CRM-M-14536-2019 (O&M) [3]
further contended that petitioner was not signatory to the cheque in question and actually the petitioner had resigned as director of M/s Amira Pure Foods Private Limited and his resignation was accepted w.e.f. 21.01.2016 (Annexure P-8) whereas the cheque in question had been issued much later i.e. 19.01.2017. The learned senior counsel has further argued that since the petitioner had already resigned as a director of the company vide (Annexure P-8), much prior to issuance of cheque in question and commission of offence under Section 138 NI Act, the petitioner could not be held vicariously liable for the actions of the company by invoking provision of Section 141 NI Act. It has been further contended that when the cheque in question was issued and subsequently, dishonored on its presentation, the petitioner was neither incharge nor responsible for the day to day affairs of the company. The senior counsel for the petitioner has further contended that the continuance of the impugned complaint (Annexure P-1) and all the subsequent proceedings arising therefrom would amount to misuse of the process of Court and that of law. In order to substantiate his contention, the counsel for the petitioner has placed reliance on the judgment of Hon'ble Supreme Court in Pooja Ravinder Devidasani Vs. State of Maharashtra 2014 (16) SCC 1 and decision of co-ordinate Bench of this Court in CRM- M-34710-2019 titled as Anil Gupta Vs. Pawan Kumar, decided on 03.05.2024.
7. I have considered the submissions made by senior counsel for the petitioner.
8. The impugned complaint (Annexure P-1) has been filed by respondents against accused No.1 Amira Pure Foods Private Limited and accused Nos.2 to 8 who were stated to be its directors. The first accused is admittedly a company. As per the allegations in the complaint, the cheque in question was signed by accused No.7 Ms. Aparna Puri being director/authorized signatory of accused No.1 company.
9. To attract the offence under Section 141 of NI Act, the primary responsibility on the complainant is to make specific averments as required under the law in the complaint so as to make the accused vicariously liable for fastening criminal liability.
3 of 5
Neutral Citation No:=2024:PHHC:086521
CRM-M-14536-2019 (O&M) [4]
10. The Hon'ble Supreme Court in SMS Pharmaceuticals Vs. Neeta Bhalla (2007) 4 SCC 70 held that merely because a person is a director of a company, it is not necessary that he is aware about the day to day functioning of the company. It was further held that there was no universal rule that a director of a company is incharge of its everyday affairs. It was therefore necessary, to aver as to how the director of the company was incharge of day to day affairs of the company or responsible to the affairs of the company.
11. The aforesaid view was reiterated by the Hon'ble Supreme Court in National Small Industries Corporation Limited Vs. Harmeet Singh Paintal and another 2010 (3) SCC 330 and Pooja Ravinder Devidesani's case (supra).
12. In National Small Industries Corporation Limited's case (supra), the Hon'ble Apex Court also held as follows:-
"26) Apart from the legal position with regard to compliance of Section 141 of the Act, in the appeals of National Small Industries Corporation, respondent No.1- Harmeet Singh Paintal was no more a Director of the company when the cheques alleged in the complaint were signed and the same is evidenced from the Sixth Annual Report for the year 1996-97 of the accused company. The said report is of dated 30.08.1997 and the same was submitted with the Registrar of Companies on 05.12.1997 and assigned as document No. 42 dated 09.03.1998 by the Department. Those documents have been placed before this Court by respondent No.1 as an additional document. In view of these particulars and in addition to the interpretation relating to Section 141 which we arrived at, no liability could be fastened on respondent No.1.
Further, it was pointed out that though he was an authorized signatory in the earlier transactions, after settlement and in respect of the present cause of action, admittedly fresh cheques were not signed by the first respondent. In the same way, in the appeal of the DCM Financial Services, the respondent therein, namely, Dev Sarin also filed additional documents to show that on the relevant date, namely the date of issuance of cheque he had no connection with the affairs of the company.
27) In the light of the above discussion and legal principles, we are in agreement with the conclusion arrived at by the High Court and in the absence of specific averment as to the role of the respondents and particularly in view of the acceptable materials that at the relevant time they were in no way connected with the affairs of the company, we reject all the contentions raised by learned counsel for the appellants. Consequently, all the appeals fail and are accordingly dismissed."
13. Now reverting back to the facts of the case on hand, a perusal
4 of 5
Neutral Citation No:=2024:PHHC:086521
CRM-M-14536-2019 (O&M) [5]
of copy of form No.DIR-11 (Annexure P-8) reveals that petitioner had resigned as director of accused No.1 a company w.e.f. 21.01.2016. This fact has not been refuted by the respondents, who failed to turn up despite due service in the present petition. Further, form No.DIR-11 is a official document which comes under public domain and is free from suspicion and can be relied upon even at the prima facie stage. Thus, it is evident that at the time when cheque in question was issued and subsequently, dishonored the petitioner was having no connection with the affairs of the company and had already severed all ties with the company.
14. In light of the above, in order to secure ends of justice and to prevent the abuse of process of Court, sufficient grounds are made out to interfere in this matter under Section 482 Cr.P.C.
15. Given the aforementioned facts and circumstances and the settled position of law, criminal proceedings commenced under Section 138 of NI Act in the present case deserve to be quashed along with all the subsequent proceeding arising therefrom qua the present petitioner. Accordingly, the present petition is allowed and complaint NACT No.580- 2017 dated 01.07.2017 titled as M/s Abhi Trading Company Commission Agent through its Proprietor and Another Vs. Amira Pure Foods Private Limited and others (Annexure P-1) filed under Section 138 of NI Act and the summoning order dated 01.09.2017 (Annexure P-3) and all the subsequent proceedings emanating therefrom including order (Annexure P-7) dated 08.10.2018 are hereby quashed qua the present petitioner. However, it is made clear that any observation made herein above shall not be construed as an expression of opinion on the merits of the case qua the other accused persons.
16. Pending application(s), if any, stand disposed of.
08.07.2024 (KARAMJIT SINGH)
YOGESH JUDGE
Whether speaking/reasoned:- Yes/No
Whether reportable:- Yes/No
5 of 5
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!