Supreme Court of India

Rallis India Ltd vs Poduru Vidya Bhusan & Ors on 13 April, 2011

Supreme Court of India
Rallis India Ltd vs Poduru Vidya Bhusan & Ors on 13 April, 2011
Author: D Verma
Bench: Dalveer Bhandari, Deepak Verma
                                                                                                     REPORTABLE




                                 IN THE SUPREME COURT OF INDIA


                                 CRIMINAL APPELLATE JURISDICTION


                                CRIMINAL APPEAL NO. 924 of 2011

                                [Arising out of SLP(Crl.) No. 1874 of 2008]





Rallis India Ltd.                                                            .............Appellant



                                                      Versus



Poduru Vidya Bhusan & Ors.                                                   .............Respondents



                                                             W I T H



                                           Criminal Appeal No.925 of 2011

                                  [Arising out of S.L.P. (Crl.) No. 3064 of 2008];



                                                               and



                                          Criminal Appeal No.926 of 2011 

                                    [Arising out of SLP (Crl.) No. 3339 of 2008]





                                                 J U D G M E N T 

Deepak Verma, J.

1. Leave granted.

2. This and the connected matters arise out of the order dated 27.07.2007 in exercise of

the jurisdiction conferred under Section 482 of the Code of Criminal Procedure [for

short, ‘Cr.P.C.’], passed by learned Single Judge of the High Court of Judicature of

Andhra Pradesh at Hyderabad in Criminal Petitions No. 3085 of 2007, 3082 of 2007

and 3084 of 2007 all titled Poduru Vidya Bhushan and Others Vs. Rallis India

Ltd. and Another,

Crl. A. @ SLP(Crl.)No.1874 of 2008 etc. …. (Contd.)

– 2 –

whereby and whereunder Accused No. 4, 6 and 7 (arraigned as Respondents Nos. 1, 2 and

3 herein) have been discharged of the offences contained under Sections 138 and 141 of

the Negotiable Instruments Act, 1881 (hereinafter shall be referred to as ‘Act’).

3. For the sake of convenience, facts mentioned in SLP (Crl.) No. 1874 of 2008 are taken

into consideration.

4. Appellant as Complainant filed a criminal complaint before the Chief Judicial

Magistrate, Gautam Budh Nagar, Noida (U.P.) on 23.7.2004, under Sections 138 and

141 of the Act. It was alleged in the said complaint that cheques bearing nos.382874

and 382875 dated 31.03.2004 for Rs.15,00,000/- each drawn on Union Bank of India,

Vijaywada Main Branch were issued by the accused persons. The said cheques, when

presented to their banker, were returned as unpaid vide Cheques Return Advices dated

29.05.2004, with the remarks, ‘Payment stopped by Drawer’. In the said complaint, the

following specific plea is raised by the Appellant:

“That the Accused No. 1 is a partnership firm and Accused No. 2 to

7 are partners thereof and Accused No. 3 is signatory of the impugned

cheques and all partners are looking after day to day affairs of the accused

firm and thus the liability as raised by them is joint and several.”

5. It may be pertinent to mention here that the Appellant herein had filed substantially

similar complaints before the Criminal Courts of competent Jurisdiction at Chandigarh,

Vijayawada and Jammu & Kashmir as well. The partnership firm M/s Sri Lakshmi

Agency was therefore, constrained to file T.P. (Crl.) Nos. 161-171 of 2005, which

came to be

Crl. A. @ SLP(Crl.)No.1874 of 2008 etc. …. (Contd.)

– 3 –

disposed of by this Court on 03.03.2006 and all criminal cases (excluding those pending in

the State of Jammu & Kashmir) filed by Appellant against Respondents were directed to be

tried by Competent Criminal Court at Hyderabad as a series of composite criminal

complaints. Consequently all the complaints are now pending before XIV Additional Chief

Metropolitan Magistrate, Nampally, Hyderabad, for disposal in accordance with law. The

Respondents herein arrayed as Accused Nos. 4, 6 and 7 in the said complaints thereafter

filed applications in the High Court of Judicature of Andhra Pradesh at Hyderabad under

Section 482 of the Cr.P.C. for their discharge.

6. It was, inter alia, contended by the Respondents before the High Court as under :

“That the aforesaid complaint depicted the applicants as the partners

of M/s Sri Lakshmi Agencies.

That the aforesaid averments is a false one. Particularly when the

complainant M/s Rallis India Ltd. was fully aware that the applicants had

severed their connections with M/s Lakshmi agencies much prior to the

execution of the Memorandum of Understanding dated 31.03.2004 and also

the issuance of the dishonoured cheques on 31.03.2004.”

The learned Single Judge of the High Court after perusal of the record and hearing the

parties found it fit and proper to discharge the Respondents. Hence this Appeal.

7. We have, accordingly, heard learned counsel, Mr. Ajay Dahiya for Appellant and Mr.

G.V.R. Choudary, for Respondents at length and perused the record.

8. At the outset, learned counsel appearing for Appellant contended that in the light of the

aforesaid averments having been made categorically in the original complaints, no case

was made out for discharge of the Respondents. It was also contended that

Respondents

Crl. A. @ SLP(Crl.)No.1874 of 2008 etc. …. (Contd.)

– 4 –

have denied their vicarious liability for the offences under Section 138/141 of the Act, on

the ground that they had retired from the partnership firm in 2001/2002, i.e., much prior to

the issuance of the cheques in question in 2004. It is further contended by the learned

counsel for the Appellant that the said denial cannot be accepted as it would be a matter of

evidence to be considered by the Trial Court. Even the question whether or not they would

be responsible for the impugned liabilities would be required to be answered only after the

parties go to trial as it is disputed question as to when the Respondents had actually retired

from the partnership firm, before the issuance of dishonoured cheques.

9. On the other hand, learned Counsel appearing for Respondents strenuously contended

that the Appellant had failed to impute criminal liability upon the Respondents

specifically, which is a matter of record and therefore, at the very threshold, High Court

was justified in discharging them rather than directing them to face the Criminal

prosecution unnecessarily. According to them, in this view of the matter, no

interference is called for against the impugned order and Appeals deserve to be

dismissed.

10. To analyze the case before us in proper perspective, it is necessary to scrutinize all the

Criminal Complaints one by one. On perusal of the complaints, we observe that the

specific averment of vicarious criminal liability as mandated by the three Judge Bench of

this Court in the case of S.M.S. Pharmaceuticals Limited Vs. Neeta Bhalla and

Another, reported in 2005 (8) SCC 89, is contained in them in the form mentioned in

Para 4 hereinabove.

Crl. A. @ SLP(Crl.)No.1874 of 2008 etc. …. (Contd.)

– 5 –

11. Thus, in the light of the aforesaid averments as found by us in the Criminal Complaint,

we are of the considered opinion that sufficient averments have been made against the

Respondents that they were the partners of the firm, at the relevant point of time and

were looking after day to day affairs of the partnership firm. This averment has been

specifically mentioned by the Appellant in the complaint even though denied by the

Respondents but the burden of proof that at the relevant point of time they were not

the partners, lies specifically on them. This onus is required to be discharged by them

by leading evidence and unless it is so proved, in accordance with law, in our opinion,

they cannot be discharged of their liability. Consequently, High Court committed an

error in discharging them. Also, at the cost of repetition, by virtue of their own

submissions before the High Court (reproduced in Para 6 above), the Respondents have

admitted the fact that the Appellant had referred to them in their capacity as partners

who were incharge of the affairs of the firm in the initial complaints. The question as to

whether or not they were partners in the firm as on 31.03.2004, is one of fact, which has

to be established in trial. The initial burden by way of averment in the complaint has

been made by the Appellant.

12. The primary responsibility of the complainant is to make specific averments in the

complaint so as to make the accused vicariously liable. For fastening the criminal

liability, there is no legal requirement for the complainant to show that the accused

partner of the firm was aware about each and every transaction. On the other hand,

proviso to Section 141 of the Act clearly lays down that if the accused is able to prove

to the satisfaction of the

Crl. A. @ SLP(Crl.)No.1874 of 2008 etc. …. (Contd.)

– 6 –

Court that the offence was committed without his knowledge or he had exercised due

diligence to prevent the commission of such offence, he will not be liable of punishment.

Needless to say, final judgment and order would depend on the evidence adduced.

Criminal liability is attracted only on those, who at the time of commission of the offence,

were in charge of and were responsible for the conduct of the business of the firm. But

vicarious criminal liability can be inferred against the partners of a firm when it is

specifically averred in the complaint about the status of the partners “qua” the firm. This

would make them liable to face the prosecution but it does not lead to automatic

conviction. Hence, they are not adversely prejudiced – if they are eventually found to be

not guilty, as a necessary consequence thereof would be acquitted.

13. At the threshold, the High Court should not have interfered with the cognizance of the

complaints having been taken by the trial court. The High Court could not have

discharged the respondents of the said liability at the threshold. Unless parties are given

opportunity to lead evidence, it is not possible to come to definite conclusion as to what

was the date when the earlier partnership was dissolved and since what date the

Respondents ceased to be the partners of the firm.

14. Before concluding the present discussion, we also take this opportunity to strike a

cautionary note with regard to the manner in which High Courts ought to exercise their

power to quash criminal proceedings when such proceeding is related to offences

committed by companies. The world of commercial transactions contains

numerous

Crl. A. @ SLP(Crl.)No.1874 of 2008 etc. …. (Contd.)

– 7 –

unique intricacies, many of which are yet to be statutorily regulated. More particularly, the

principle laid down in Section 141 of the Act (which is pari materia with identical sections in

other Acts like the Food Safety and Standards Act, the erstwhile Prevention of Food

Adulteration Act etc. etc.) is susceptible to abuse by unscrupulous companies to the

detriment of unsuspecting third parties. In the present case, there are several disputed facts

involved – for instance, the date when the partnership came into being, who were the initial

partners, if and when the Respondents had actually retired from the partnership firm etc.

15. Strictly speaking, the ratio of the SMS Pharmaceuticals (supra) can be followed only,

after the factum that accused were the Directors or Partners of a Company or Firm

respectively at the relevant point of time, stands fully established. However, in cases like the

present, where there are allegations and counter-allegations between the parties regarding

the very composition of the firm, the above rule of `specific averment’ must be broadly

construed. Indeed, it would be nothing short of a travesty of justice if the Directors of a

Company of Partners of a Firm, who, having duped a third-party by producing false

documents (like a fake partnership deed) or making false statements (that some others were

in charge of the Company/Firm), at a subsequent stage, seek protection from prosecution

on the ground that they were not directly indicted in the complaint – such a proposition

strikes against one of the very basic tenets of the law of natural justice, which is, that none

shall be allowed to take advantage of his own default. Of course, the above observation is

of a general nature, and has no bearing on the present case, but nonetheless, the power to

Crl. A. @ SLP(Crl.)No.1874 of 2008 etc. …. (Contd.)

– 8 –

quash a criminal proceeding with respect to an offence under Section 141 of the Act, must

be exercised keeping this advisory note and caveat in mind.

16. On account of foregoing discussion, we are of the considered opinion that the

impugned judgment and order passed by learned Single Judge exercising the jurisdiction

conferred on him under Section 482 of the Cr.P.C. cannot be sustained in law. The same

are hereby set aside and quashed. The trial court is directed to dispose of the Criminal

complaints filed by Appellant at an early date, after giving opportunity of hearing to both

sides, in accordance with law. However, the Trial Court would not be influenced by any of

the observations made hereinabove and would decide the matters in accordance with law.

The appeals are allowed. Parties to bear their respective costs.

……………………………J.

[Dalveer Bhandari]

……………………………J.

[Deepak Verma]

New Delhi

April 13, 2011.