CASE NO.: Appeal (crl.) 845-846 of 2008 PETITIONER: Southern Steel Ltd. & Others RESPONDENT: Jindal Vijayanagar Steel Ltd DATE OF JUDGMENT: 08/05/2008 BENCH: Tarun Chatterjee & Dalveer Bhandari JUDGMENT:
JUDGMENT
NON-REPORTABLE
IN THE SUPREME COURT OF INDIA
CRIMINAL APPELLATE JURISDICTION
CRIMINAL APPEAL NOs. 845-846 OF 2008.
[Arising out of SLP (Crl.) Nos.2351-2352 of 2005]
Southern Steel Ltd. & Others .. Appellants
Versus
Jindal Vijayanagar Steel Ltd. ..Respondent
JUDGMENT
Dalveer Bhandari, J.
1. Leave granted in both these Special Leave Petitions.
2. These appeals are directed against the judgment dated
3.1.2005 of the High Court of Karnataka at Bangalore in
Criminal Petition Nos. 948 and 949 of 2003.
2
3. The brief facts of these appeals are recapitulated as
under:
On the request of the appellants (Southern Steel Ltd.),
the respondent company (Jindal Vijayanagar Steel Ltd.) had
supplied HR Coils to the appellants. The terms of payment
under the purchase order dated 25.4.1998 granted 45 days
interest free credit to the appellants for the goods sold and
delivered by the 1st respondent. The appellants had issued
the cheques in question in favour of the respondent company.
The said cheques were dishonoured on presentation. In
response to the legal notice sent by the respondent company,
the appellants, through two substantially identical replies
dated 6.4.2000, for the first time, contended that the
appellants had been declared a sick company on 8.4.1997
under the provisions of the Sick Industrial Companies (Special
Provisions) Act, 1985 (for short “SICA”) and, therefore, no legal
proceedings of recovery of the outstanding amount could be
initiated against the appellant company.
4. It may be pertinent to mention that the purchases were
made by the appellants from the respondent company after
3
the appellant company was declared sick under the provisions
of SICA. The appellants could not dispute the fact that the
purchases were made after the appellant company was
declared sick under the SICA. The purchases were made
holding out clear representation that the goods will be paid
for. Ultimately, on non-payment of the outstanding amount,
the respondent company initiated criminal proceedings
against the appellant company by filing a criminal complaint
under section 138 of the Negotiable Instruments Act, 1881.
5. The appellant company, aggrieved by the said
proceedings, filed Criminal Petitions Nos.3225-3226 of 2000
under section 482 Cr.P.C. for quashing the proceedings under
section 138 of the Negotiable Instruments Act. The High
Court dismissed both these petitions holding that it was
premature to analyze the entire documentary evidence as put
forth by both sides to give a finding one way or the other.
Thereafter, the appellants, subsequent to the directions given
by the High Court, approached the trial court and produced
the documents including the order passed by the Board for
Industrial Financial Reconstruction (for short “BIFR”) under
4
section 22-A of SICA. They sought discharge of the accused
under section 258 of the Code of Criminal Procedure.
However, the trial court dismissed those applications.
Thereafter, the appellants again approached the High Court by
filing two criminal petitions for quashing the criminal
proceedings.
6. The appellants placed reliance on the two judgments of
this court in the matter of BSI Ltd. & Another v. Gift
Holdings Pvt. Ltd. & Another (2000) 2 SCC 737 and Kusum
Ingots & Alloys Ltd. v. Pennar Peterson Securities Ltd. &
Others (2000) 2 SCC 745. In the impugned judgment, the
High Court has dealt with these two judgments along with
other judgments. The High Court also accepted the legal
position that the court has the power to discharge the accused
or quash the proceedings at mid-stage, but having regard to
the peculiar facts and circumstances of the case, according to
the impugned judgment of the High Court, it would not be
appropriate to interfere. Consequently, both these petitions
filed by the appellants before the High Court were dismissed.
5
7. The appellants, aggrieved by the impugned order of the
High Court, preferred these appeals and submitted that the
appellants’ case is squarely covered by the aforementioned
cases of Kusum Ingots and BSI Ltd.
8. We have carefully analyzed the principles of law
enunciated in both these cases, along with other cases, cited
by Mr. M. L. Verma, learned senior Advocate appearing for the
appellant company. There is no quarrel with the legal
proposition which has been laid down in both the
aforementioned cases, but we are in complete agreement with
the view taken by the High Court in the impugned judgment
that in view of the peculiar facts and circumstances of these
cases, the aforesaid judgments have no application to these
cases.
9. According to the High Court, admittedly the purchase
orders in question were entered into and the purchases were
made by the appellants with full knowledge of the proceedings
that the company was declared sick under the SICA, the
appellants clearly all through gave the impression to the
6
respondent company that the outstanding amount towards
the purchase of the goods would be shortly cleared. The fact
that the purchases were made with the clear promise to repay
could not be disputed by the appellants. The Directors had in
fact issued the cheques for discharging their liability with the
full knowledge, would not only clearly show that there was an
undisputed debt, but would also show that, right from the
inception, the appellants in fact had no intention of paying the
amount for the purchases made by them. The intention of the
appellants can be gathered by their subsequent acts, conduct
and behaviour of taking a shelter under the provisions of
SICA. Hence, the appellants are not entitled to any
indulgence of this court under its extraordinary jurisdiction
under Article 136 of the Constitution. The appellants had lost
their total credibility because of their conduct. When the
appellant company was declared sick, then without disclosing
this fact the appellants ought not to have made huge
purchases from the respondent company. Ultimately, the
appellant company did not pay for the purchases. This clearly
indicates that the appellants had no intention of making
payment of the purchases made by it.
7
10. The High Court, in the impugned order, has directed the
trial court to dispose of the cases of the appellants as early as
possible, but not later than six months from the date of its
order. The appellants by approaching this Court have caused
avoidable delay in disposal of these cases before the trial
court.
11. In the facts and circumstances of the case, we deem it
appropriate to request the trial court now to conclude the trial
of these cases as expeditiously as possible and, in any event,
within six months from the date of this judgment. We direct
the parties to appear before the trial Court on 1st July, 2008.
12. The trial court is directed to decide these cases without
being influenced by any observations passed by this court or
the High Court in the impugned judgment. These appeals,
being devoid of any merit, are accordingly dismissed.
…………………………J.
(Tarun Chatterjee)
8
…………………………J.
(Dalveer Bhandari)
New Delhi;
May 8, 2008