Supreme Court of India

M. Viswanathan vs M/S.S.K.Tiles & Potteries … on 25 November, 2008

Supreme Court of India
M. Viswanathan vs M/S.S.K.Tiles & Potteries … on 25 November, 2008
Author: . A Pasayat
Bench: Arijit Pasayat, Mukundakam Sharma
                                                                         REPORTABLE


                  IN THE SUPREME COURT OF INDIA

                CRIMINAL APPELLATE JURISDICTION

                CRIMINAL APPEAL NO.               OF 2008
                (Arising out of SLP(Crl.) No. 1707 of 2006)


M. Viswanathan                                             ..Appellant


                                   Versus


M/s. S.K. Tiles & Potteries P. Ltd. & Ors.                 ..Respondents




                                 JUDGMENT

Dr. ARIJIT PASAYAT, J.

1. Leave granted.

2. Challenge in this appeal is to the judgment of a learned Single Judge

of the Madras High Court allowing the application filed under Section 482

of the Code of Criminal Procedure, 1973 (in short the `Cr.P.C.’). Prayer in

the petition was to call for the records in Crime No.576 of 2005 in the file of

the Inspector of Police Team IV, Central Crime Branch, Chennai, and to
quash the same. The respondents 1 to 4 were booked for alleged

commission of offences punishable under Sections 379, 468, 471, 420, 506

(ii) of the Indian Penal Code, 1860 (in short the `IPC’) based on the

reference made by learned Additional Chief Metropolitan Magistrate,

Egmore, on the complaint presented by the present appellant under Section

200 of the Cr.P.C.

3. In the complaint essentially it was stated as follows:

“3. The first accused is M/s. Sri Krishna Tiles and Potteries

(Madras) Pvt. Ltd., the second accused is A.R. Santhanakrishnan,

Director of the first accused-company, the third accused is Mrs.

Radhika Santhanakrishnan, yet another Director of the first accused-

company and the – fourth accused is Chandrasekaran, working as

Commercial Manager of M/s. Sai Sri Krishna Properties and

Facilitators (P) Ltd.

4. M/s. Sri Krishna Tiles and Potteries (Madras) Pvt. Ltd., is the

owner of property to an extent of 34.04 acres in Thirumangalam

Village, Anna Nagar (West), Chennai. The first accused-company

2
entered into a Memorandum of Understanding with the complainant

on 2.7.2001, as per which the first accused-company entrusted the

land for development with the complainant. The complainant started

developing the properties through his partnership firm `M/s. Sai Sri

Krishna Properties’. `M/s. Sai Sri Krishna Properties’ was converted

to a private limited company, in which the complainant was the

Managing Director and the third accused was the Director. An

agreement was entered into between the said `M/s. Sai Sri Krishna

Properties’ and `Sri Krishna Tiles and Potteries (Madras) Pvt. Ltd.’ on

24.6.2002. The newly floated `M/s. Sai Sri Krishna Properties’ was

appointed as a Facilitator by the accused Nos. 1 to 3 for developing

the properties after obtaining approval from Chennai Metropolitan

Development Authority (C.M.D.A.). Since the accused Nos.1 to 3

were not in a position to obtain approval from C.M.D.A., the project

could not be completed at the earliest.

5. Pursuant to the, above agreements, the complainant entered into an

agreement to sell and an agreement to construct with 146 purchasers

and received a sum of Rs.2,54,67,091/- as sale advance. The

complainant had invested a total sum of Rs.3 crores approximately

3
including the said sum of Rs.2,54,67,091/- for the purpose of

developing the project and maintaining the property. The complainant

had returned a sum of Rs.21,71,360/- to 47 allottees out of the 146

allottees. A sum of Rs.2,29,71,775/- has to be refunded by the

complainant to the remaining 99 allottees. The accused Nos.1 to 3 are

also negotiating with the allottees for refunding the advance sale

consideration received from them. The purchasers informed the

complainant that the agreement between the accused Nos.1 to 3 and

the complainant’s private limited company had been terminated by

mutual consent. The complainant was shocked to see that the records

and the accounts relating to the said private limited company were

found missing at its office. The third accused had illegally taken away

all the records and accounts relating to the said private limited

company, including the originals of the aforesaid two agreements

dated 24.6.2002. Refunds have also been made to few of the

purchasers with a mala fide intention of cheating the complainant.

The complainant never entered into any mutual agreement for

termination of the aforesaid agreements. The accused Nos.1 to 3 have

fabricated a termination agreement as if it had been signed by the

complainant. On complainant’s enquiry, the accused Nos.1 to 3 are

4
threatening to kill him.”

4. In seeking quashment of the proceedings stand of the respondents 1

to 4 was as follows:

(1) Though the complainant committed as per Memorandum of

Understanding that he will deposit Rs.2.5 crores for development of

the project, he did not do so. As per the terms and conditions of the

Memorandum of Understanding, it will get rescinded if the said

amount was not deposited by the complainant within one month from

the date of Memorandum of Understanding. The Memorandum of

Understanding has become a void agreement as the said amount was

not deposited. By way of abundant caution, the Memorandum of

Understanding was terminated as on 4.8.2001. As the Board of M/s.

Sai Sri Krishna Properties and Facilitators (P) Ltd, decided to remove

the complainant from his office as Managing Director, a resolution to

that effect was passed on 7.7.2005 in a board meeting conducted to

the effect that the complainant was ousted from his office as

Managing Director.

5

(2) The accused with a good intention in order to avoid any

unwanted complications, made arrangements for repayment of the

funds collected by the complainant. The second and third accused

also made arrangements by pledging their own personal properties

and the advance received for allotment of flats was repaid. There

cannot be a case of theft as against a partner or a director of the

company with regard to its own property. The complainant will have

to remedy his grievances invoking Sections 627 to 630 of the

Companies Act. The allegations made by the complainant will not

attract the penal provisions of the Indian Penal Code. Therefore the

accused seek for quashment of the criminal proceedings.

5. The Inspector of Police, inter alia, stated as follows in the counter

affidavit:

“The investigation reveals that the complainant had spent
nearly a sum of Rs.3 crores for the development of the
property by doing enormous earthwork, laying of roads
etc. After the complainant asked for the records of the
company, the accused have taken away all the records,
books of accounts, returns, statutory registers,
agreements etc. The complainant filed a petition before
the Company Law Board in C.P.No. 44 of 2005 praying
to set aside the allotment of shares and appointment of
Additional Director. The accused filed a counter along

6
with two documents forging the signatures of the
complainant and the Postal Authority. It is found that the
postal seal on the document does not tally with the seal
of the Postal Department. The Forensic Science
Department has given a report that the writings of the
complainant in the documents dated 29.1.2004 and
5.12.2004 are forged. The accused are also involved in
several other cases pending before the Central Crime
Branch (Economic Offences Wing), Chennai.”

6. Respondents 1 to 4 further submitted that the complainant was not a

party to the termination agreement and his signature also did not find place

in the agreement and, therefore, the question of manipulation of the said

document does not arise. He was curious to allege that one of the directors

of the company had taken away the original documents and records from the

company. The amounts which had been received by the complainant from

the intending purchasers had been completely accounted by the company.

The complainant’s stand was that the complaint discloses commission of

theft of document, forgery of certain records and criminal intimidation and,

therefore, the police had rightly started the investigation.

7. Learned counsel for the State also submitted that during the course of

investigation it was found that the seal of the postal department found a

particular document did not tally with the postal seal. It was also submitted

7
that the alleged writing of the complainant in certain documents were not to

be in his hand writing.

8. The High Court noted in para 12 as follows:

“In the complaint, four types of allegations have been
made. The first allegation is that Mrs. Radhika
Santhanakrishnan, the third accused in this case had
illegally taken away all the records and accounts relating
to M/s. Sai Sri Krishna Properties and Facilitators (P)
Ltd. The Second allegation is that the accused have
fabricated a termination agreement as if the same had
been signed by the complainant. The third allegation is
that the advance amount received from the prospective
purchasers was returned behind the back of the
complainant in order to cheat him and the last allegation
is “on complainant’s enquiry, the accused 1 to 3 are
threatening to kill him.”

9. After noticing the factual aspects the High Court referred to some

judgments and came to an abrupt conclusion in the following words:

“Here in this case, there is no forgery of documents
referred to in the complaint. The first respondent
invents certain documents to show that those documents
were not in the handwriting of the complainant. Further,
there is no allegation that by using such forged
document, the accused has acquired gains. Therefore the
above authority will not apply to the facts and
circumstances of this case.”

8

10. Accordingly, the prosecution was quashed holding that the grievance,

if any, of the complainant will have to be redressed through the Civil Forum

or the Company Law Board. He cannot prosecute the respondents on the

basis of bald allegation without any basis. Accordingly, prosecution has

quashed.

11. Learned counsel for the appellant submitted that while exercising

powers conferred under Section 482 Cr.P.C. the parameters have not been

kept in view by the High Court and matters which are essentially to be

resolved during trial, have been quashed by a practically non-reasoned

order.

12. Reading of the complaint clearly shows that the allegations are

substantially made out. This is not a case where the jurisdiction under

Section 482 Cr.P.C. was to be exercised. Per contra learned counsel for the

respondents 1 to 4 supported the judgment placing strong reliance on a

decision of this Court in Zandu Pharmaceutical Works Ltd. & Ors. v. Mohd.

Sharaful Haque & Anr. [2005(1) SCC 122] contending that the parameters

for exercising jurisdiction under Section 482 Cr.P.C. have been kept out and

there is nothing illicit in the impugned judgment to warrant interference.

9

13. Learned counsel for the State supported the stand taken by the

appellant.

14. Exercise of power under Section 482 of the Code in a case of this

nature is the exception and not the rule. The Section does not confer any

new powers on the High Court. It only saves the inherent power which the

Court possessed before the enactment of the Code. It envisages three

circumstances under which the inherent jurisdiction may be exercised,

namely, (i) to give effect to an order under the Code, (ii) to prevent abuse of

the process of court, and (iii) to otherwise secure the ends of justice. It is

neither possible nor desirable to lay down any inflexible rule which would

govern the exercise of inherent jurisdiction. No legislative enactment

dealing with procedure can provide for all cases that may possibly arise.

Courts, therefore, have inherent powers apart from express provisions of

law which are necessary for proper discharge of functions and duties

imposed upon them by law. That is the doctrine which finds expression in

the section which merely recognizes and preserves inherent powers of the

High Courts. All courts, whether civil or criminal possess, in the absence of

any express provision, as inherent in their constitution, all such powers as

are necessary to do the right and to undo a wrong in course of

10
administration of justice on the principle “quando lex aliquid alicui

concedit, concedere videtur et id sine quo res ipsae esse non potest” (when

the law gives a person anything it gives him that without which it cannot

exist). While exercising powers under the section, the court does not

function as a court of appeal or revision. Inherent jurisdiction under the

section though wide has to be exercised sparingly, carefully and with

caution and only when such exercise is justified by the tests specifically laid

down in the section itself. It is to be exercised ex debito justitiae to do real

and substantial justice for the administration of which alone courts exist.

Authority of the court exists for advancement of justice and if any attempt is

made to abuse that authority so as to produce injustice, the court has power

to prevent abuse. It would be an abuse of process of the court to allow any

action which would result in injustice and prevent promotion of justice. In

exercise of the powers court would be justified to quash any proceeding if it

finds that initiation/continuance of it amounts to abuse of the process of

court or quashing of these proceedings would otherwise serve the ends of

justice. When no offence is disclosed by the complaint, the court may

examine the question of fact. When a complaint is sought to be quashed, it

is permissible to look into the materials to assess what the complainant has

alleged and whether any offence is made out even if the allegations are

11
accepted in toto.

15. In R. P. Kapur v. State of Punjab (AIR 1960 SC 866) this Court

summarized some categories of cases where inherent power can and should

be exercised to quash the proceedings.

(i) where it manifestly appears that there is a legal bar
against the institution or continuance e.g. want of
sanction;

(ii) where the allegations in the first information report
or complaint taken at its face value and accepted in their
entirety do not constitute the offence alleged;

(iii) where the allegations constitute an offence, but there
is no legal evidence adduced or the evidence adduced
clearly or manifestly fails to prove the charge.

16. In dealing with the last case, it is important to bear in mind the

distinction between a case where there is no legal evidence or where there is

evidence which is clearly inconsistent with the accusations made, and a case

where there is legal evidence which, on appreciation, may or may not

support the accusations. When exercising jurisdiction under Section 482 of

the Code, the High Court would not ordinarily embark upon an enquiry

12
whether the evidence in question is reliable or not or whether on a

reasonable appreciation of it accusation would not be sustained. That is the

function of the trial Judge. Judicial process should not be an instrument of

oppression, or, needless harassment. Court should be circumspect and

judicious in exercising discretion and should take all relevant facts and

circumstances into consideration before issuing process, lest it would be an

instrument in the hands of a private complainant to unleash vendetta to

harass any person needlessly. At the same time the section is not an

instrument handed over to an accused to short-circuit a prosecution and

bring about its sudden death. The scope of exercise of power under Section

482 of the Code and the categories of cases where the High Court may

exercise its power under it relating to cognizable offences to prevent abuse

of process of any court or otherwise to secure the ends of justice were set

out in some detail by this Court in State of Haryana v. Bhajan Lal (1992

Supp (1) 335). A note of caution was, however, added that the power should

be exercised sparingly and that too in rarest of rare cases. The illustrative

categories indicated by this Court are as follows:

“(1) Where the allegations made in the first information
report or the complaint, even if they are taken at their
face value and accepted in their entirety do not prima
facie constitute any offence or make out a case against
the accused.

13

(2) Where the allegations in the first information report
and other materials, if any, accompanying the FIR do not
disclose a cognizable offence, justifying an investigation
by police officers under Section 156(1) of the Code
except under an order of a Magistrate within the purview
of Section 155(2) of the Code.

(3) Where the uncontroverted allegations made in the
FIR or complaint and the evidence collected in support
of the same do not disclose the commission of any
offence and make out a case against the accused.

(4) Where the allegations in the FIR do not constitute a
cognizable offence but constitute only a non-cognizable
offence, no investigation is permitted by a police officer
without an order of a Magistrate as contemplated under
Section 155(2) of the Code.

(5) Where the allegations made in the FIR or complaint
are so absurd and inherently improbable on the basis of
which no prudent person can ever reach a just conclusion
that there is sufficient ground for proceeding against the
accused.

(6) Where there is an express legal bar engrafted in any
of the provisions of the Code or the Act concerned
(under which a criminal proceeding is instituted) to the
institution and continuance of the proceedings and/or
where there is a specific provision in the Code or Act
concerned, providing efficacious redress for the
grievance of the aggrieved party.

(7) Where a criminal proceeding is manifestly attended
with mala fide and/or where the proceeding is
maliciously instituted with an ulterior motive for
wreaking vengeance on the accused and with a view to
spite him due to private and personal grudge.”

14
As noted above, the powers possessed by the High Court under Section 482

of the Code are very wide and the very plenitude of the power requires great

caution in its exercise. Court must be careful to see that its decision in

exercise of this power is based on sound principles. The inherent power

should not be exercised to stifle a legitimate prosecution. The High Court

being the highest court of a State should normally refrain from giving a

prima facie decision in a case where the entire facts are incomplete and

hazy, more so when the evidence has not been collected and produced

before the Court and the issues involved, whether factual or legal, are of

magnitude and cannot be seen in their true perspective without sufficient

material. Of course, no hard-and-fast rule can be laid down in regard to

cases in which the High Court will exercise its extraordinary jurisdiction of

quashing the proceeding at any stage. (See: Janata Dal v. H. S. Chowdhary

(1992 (4) SCC 305), and Raghubir Saran (Dr.) v. State of Bihar (AIR 1964

SC 1). It would not be proper for the High Court to analyse the case of the

complainant in the light of all probabilities in order to determine whether a

conviction would be sustainable and on such premises arrive at a conclusion

that the proceedings are to be quashed. It would be erroneous to assess the

material before it and conclude that the complaint cannot be proceeded with.

15
In a proceeding instituted on complaint, exercise of the inherent powers to

quash the proceedings is called for only in a case where the complaint does

not disclose any offence or is frivolous, vexatious or oppressive. If the

allegations set out in the complaint do not constitute the offence of which

cognizance has been taken by the Magistrate, it is open to the High Court to

quash the same in exercise of the inherent powers under Section 482 of the

Code. It is not, however, necessary that there should be meticulous analysis

of the case before the trial to find out whether the case would end in

conviction or acquittal. The complaint has to be read as a whole. If it

appears that on consideration of the allegations in the light of the statement

made on oath of the complainant that the ingredients of the offence or

offences are disclosed and there is no material to show that the complaint is

mala fide, frivolous or vexatious, in that event there would be no

justification for interference by the High Court. When an information is

lodged at the police station and an offence is registered, then the mala fides

of the informant would be of secondary importance. It is the material

collected during the investigation and evidence led in court which decides

the fate of the accused person. The allegations of mala fides against the

informant are of no consequence and cannot by themselves be the basis for

quashing the proceedings. (See: Dhanalakshmi v. R. Prasanna Kumar (1990

16
Supp SCC 686), State of Bihar v. P. P. Sharma (AIR 1996 SC 309), Rupan

Deol Bajaj v. Kanwar Pal Singh Gill (1995 (6) SCC 194), State of Kerala v.

O. C. Kuttan (AIR 1999 SC 1044), State of U.P. v. O. P. Sharma (1996 (7)

SCC 705), Rashmi Kumar v. Mahesh Kumar Bhada (1997 (2) SCC 397),

Satvinder Kaur v. State (Govt. of NCT of Delhi) (AIR 1996 SC 2983) and

Rajesh Bajaj v. State NCT of Delhi (1999 (3) SCC 259.

17. The above position was recently highlighted in Zandu Pharmaceutical

Works Ltd. & Ors. v. Mohd. Sharaful Haque and Another (2005 (1) SCC

122).

18. In the instant case the only conclusions arrived at by the High Court

is in para 23 of the judgment which have been quoted above. The High

Court has wrongly come to the conclusion that the matter in issue has to be

decided by a Civil Court or the Company Law Board. The High Court had

referred to the four types of allegations. Some of the allegations are

certainly not adjudicable by the Civil Court or the Company Law Board.

That being so the exercise of jurisdiction by the High Court in terms of

Section 482 Cr.P.C. cannot be maintained. The impugned order is

indefensible and is set aside.

17

19. The appeal is allowed.

……………………………………J.
(Dr. ARIJIT PASAYAT)

……………………………………J.
(Dr. MUKUNDAKAM SHARMA)
New Delhi,
November 25, 2008

18