§
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 24?" DAY OF SEPTEMBER 20,98-.':'_"I..D_
BEFORE
THE HON'BLE MR. 3DST1cE>;AwAD--EA--I§{IA/I'*5: 1'
CRL.R.P. NO. 18f3.§3/2Q_gE§ 4'
BETWEEN 1
(By Ms.LEEIIIVA5-:_EyAI§I}I~4A;§', «._rEA_§O\/. EOE
M RPATEL
FORMER MAE\iAGIN~f;3 DIRECTCIR
M/S SUNSU GARM-ENTSl_ " =
NOW UNDER LIQDID.ATION
NO 102, 3CROSS,"2"?-ST--,AOIE,' 12*'
INDuST12.IAE '
BANGA.LDR%3"2_.2..
" ' PETITIONER
M/S s;I'R"E"EI-I/A.»:.\,fI:,SA AISASOEEI-ATES')v"~'
AND :
M/S Rx SYI\DfHETIc~S & FIBRES PVT LTD
; I<AISE:NA..MILLS COMPOUND
EDS MARG;"EvE-MIND SONAPUR
A 1' " I _ M-I TM B"AI_' =
BEANDDE
RESPONDENT
(BR/– SEED -v5″SI~+ANt»<ARA NARAYANA, ADV.)
CRL.RE'</ISION PETITION IS FILED L}/8.397 AND 401
CR.P_.C BY THE ADVOCATE FOR THE EETITIDIAER ERAT/INS
'THAT THIS HON'BLE COURT MAY BE PLEASED TO SET
ASIDE THE IMPUGNED 3L}D_G¥\_'§E_f\¥T_AE\iD ORDER DT.28.7IO5
"""PASSED IN CRL.A,NO.38/O3 ON Tz4IE"F1LE OETHE P.'O'., '
glw
"i
FAB"? TRACK COURT~V§§, 8'LORE CITY AND THE ORDER
PASSED BY THE XV ACMIVL, BIORE, IN C.C.NO.33196[OO.
This petition coming on for admission this
made the foiiowing
This revision petition ui'ider"~,SejCtrios'n 3.97,_'"Cr';!§?'i.r-C.'*1.i_s
directed against the jLJdgFT1L'°.iVl_'it"–.__.in C'r'1.2X.38/'Q3A~{passe»d on-.i"
28.7.2005 by the Judge, Fa=st"'-.,i:frag_i< t.i'oi-i..itt_, ifvsfangaiore,
confirming the }.L.idgl"£1V€§'ii1¥;r in on the fiie of
Metropolitan Magistrateyaangaiore, the petitioner
for the offernge i;njde'rVVS'e'ctioii :38 of the
Negotiabide"Iinéifltiineritsi'Att,
2. i2,iThis”‘ma’tte.r’:ha’sxbeen Coming up for admission
for qgsgiite.some'”t..i;r*ée. Considering the grounds urged, I am
matter requires consideration with regard
Hence, the §3etition_is admitted.
Witii””Chv*i’..CfJ:’iiiS€{it of both sides, it is taken 1.1;? kor finai
‘hearing’.”
“3. The factuai matrix as manifest from the Case
it “‘p”ag3ers reveais:
i.
W
M/s R.%<.Synthetics & Fibres Private Limited, a
company incorporated under the Companies ;i\ct,v.-1956,
presented a comeiaint invoking Section 280, Cr.P.C';.H:see:'k_i'nrg
prosecetion of M/s Sunsu Garments, a company" reg_ist'etreVc1's V'
under the Companies Act, andfits'-manag_.i,njg':v',diVre{i'tor,..
M.R.Patei (petitioner herein) for theoiffexnceitrindevr
1
{J3
business transactionsi-vvitti toA””i>L,r.r»t§hase of
polyester wadding and on
accounting, it ‘\_/vats’ It failed
to pay the iniwthe complainant
presenting’ C2i’n2pa’::y9*§év!ii’*fOn No.68/99 for winding
up of the”cempany”a’s become a debtor.
._’:,_j}*Da,;.rirag proiiceedings in the company court, on the
,{ind:evrt,a’k.i:ng,,”given by 2″” accused to honestiy discharge the
iiabiliity pro’v’id.ed reasonabie time is given, a scheme was
“._>WO¥’3<€C! otgtvand he was permitted to pay the amount due in
A r~:tf'§A,Vbini.onthiy instaiments. On the basis of such proposition
' accepted by the compiainant, the company petition came to
be disposed of with an observation that if for any reason the
air
8, N.I.Act on the pr mise tha_t"'the accr_2s'ed c,on::v;5'arsy" had i'
initiai;§ed.ti.
4
accused were to commit breacii of the undertaking, theii
the complainant Company woiiid be entitled to revivVai._:o’f._its
action initiated under company law.
Pursuant to the undertaking, an to be
fiied on 7.7.1999 and five ciie=.gue:s-‘A.were”._issued~-.,___and.’
company petition was disposed off.
The cheques on pArese.n_tat’i”o.n were freturned
dishonoured for ‘insufficient “i’.:JFid’s’_’gi_\2é.ng~. rise to action
uricier law to pVrose’c_L2te§;them; ii.nd~e’r.._th’e”:deeming provision
of Section ;L”3S_,~._i\i:I1V;VA.ct-i_Vj–«.__:.Afteér”t_a%.H”ADiiring trial, complainant placed reiiance on the ocuiar
teistimoiiy of its officer PW1 and produced 9 documents,
6730
‘.}I
while’ on” behaif of the accused, accused tendered
evidence to negate the assertion of the complainant»._f~.._,’l’-..
The trial court considering the evidence o£i=.i’eco’l’–dl V’
concluded that it was sufficient to c-:harge_against.
the accused for the said offence and’»th’us found ,2,”
guilty, but while recording si’i’ch:”finding*,._
judge held :5′ accus.e:d.___wa_s”é,’VA’v,.:lfAonip._a.ny ‘ag’ai’n4st which
company proceedings were High Court
and as the of the matter,
proceedings’ by the provisions of
Section’?l46A..,.o.f_ and Dermission was
rzecessaV”ry,” Court passed the following
order_:__ V’ l A it i
‘ ‘ ‘°«c_y ….. ‘ORDER
»v4Fu,:i’:t”‘r_f?..er proceedings against A:
is hereby suspended until leave is
o’–b:ta’inVed by the complainant company from
‘the Hon’§3le High Court to continue
prosecution proceedings against A-3
(W
company.
t’ne,.’.=|eVavrnWeVd triaé it
(3
Acting under Section 255(2) of Cr.P.C.,
I hereby convict accused no.2 Mr. M.’R.Patel,
managing director of A1 company for
offence oenishable under Section S”
Section 141 of the N.I.Act E A
him to pay a fine of Rs.3,25:,:AOOQ,/:},’
aensa~_tion.’
4. iorderé,’ t:h’e”le_a.rned trial judge has
referred figafigg ‘to ‘i”:jitEation of winding up
pi’ocee_dingsSAAaS~ri_-d in -oaiirvagraohs 12, 13 and 14 of
the imou,_g4’ned’~.o’z*d,.er,V’~~.,,___*”?herefore, it is clear from the
reasoning rvecorded Sbylvlthe learned trial judge and the
o_e.erati’%”}:e jfjogrtion Vvotlthe order, the learned trial judge had
not so-hj:’ec’teci.accused no.1 trial. However, the evidence on
rec«ord,___v’tia,s’~~’Sheen apelied by the learned trial judge to
.,conséd’e.r° proof regarding guilt or otherwise of accused no.2
it ‘~,f”or..the offence under Section 138, l\l.1.Act. Accepting that
.–evidence as sufficient, accused no.2~managing clérector has
are
‘”9
been convicted to pay fine of Rs.3,25,000/» and in default
to undergo 8.1. for a period of 3 months, with avi~.f;u~rtiii.er
direction to pay Rs.3,20,0iZiO/» as cornpensation__.—iv’
5. The above order was_q.ue_stioried”*iia’efoi’~eV”§irst
appellate court in’C:’l.A.38/O3. C’orisri’dering»._lt’he’
urged by the accused, it held”i3o’t._sufti’cie’nzto’ir€te’i*fiere.3with
the fiiwdirig of the ‘triai court an_dx’th:..2’s_,_ the appeal? came to
be dismissed. Aggrieved”‘–h”y.Aboi;hi.pthe”s.e’-jtidgments, accused
is in revision. ”
6. _In the fgirouuinds urged are that
proceedin§s”t;:..nd_er C'<)fj*i;)ai1i_e's"Act were pending against
the 1" accused provision of Section 446 of
the Actproseciition'V–.coAL;_ldhot be initiated without prior leave
Company 'coi;rri;.° It was also urged that in view of
"'_sd'ch"restrii:tion"..oii prosecution of the is' accused, the
n"ianaginvg.–dt'ir_ector and other officers cannot be prosecuted
Hwhen prosecution against the 1"' accused itself is improper.
Learned counsel for the petitioner has reiterated
"these aspects which are seriously opposed by the learned
arr
"~m__'
ti
counsel for the respondent~complaihant. Learned counsel
for the respondent would contend that the [)fO\,1'..lV'.V§lQ:.'f'i._V of
Section 141, ¥\JK1.Act no doubt makes the
principal offender, but the liability of the mai'iia.:g:i~n:g'*~:director-«..
and other officers referred to therein .ind'e.oei,i'cle%it"'o_f am?"
action against the e””i;fhe4__priiicivpal”;
offerider. In other words, it___”isV u.rged.”tha’t there is no
impediment for the c-oi<"r'i_ol;,a_ihai*.3t"=t_o-r'choose whether to
prosecute the rcompa:*ay'~»n:r hot, i°Thel_"complainant can
proceed agai'instiil;j:tii'_1.»e~o:ffice_Vrs _of}-f_heV"company, leaving the
coiiipayn,y_VgVa'par't arid ii}'=si}–iiiiactioiri, ho plea can be taken
that in the ya'o~s'egice»g"off'vp__ros.ecution against the principal
offender,'=t_hlevactiohia-gainst officers cannot be prosecuted.
It..«ii)lasi'.ft.irth'e-rntirged that in the instant case as the
» :p«r.oVceeAdi.rigs'i–..against company was kept in abeyance, the
H~.or.ovisi'onj..oi'~i.,'S'ectioh 446 of the Companies Act was not
applic.£i:i).le'r"'V' Alternatively, it was urged that permission was
";<;o.t. required to prosecute the company even though
"sproceedings were pending because the stage at which the
H proceedings were at the relevant time is important.
8%.,'/_
9
8. Learned counsel places reliance on the decision
of the apex court in the case of ANIL HADA .
ACRYLIC LTD. ([2960) 1 SCC 1). I t:esa:rd’–‘%trh’é
learned counsel in supp§emeiitatidnA”Vo’f’the ma_tVeri_aiV rnadne
available.
9. In this revision petvi_t”ion’,the’rn’o.Vot:V.giiefstion that
needs to be considered”–.is’,_wA–hel::_her’*wi_h-ii/ie_w of the order of
the trial court sus’pendi’i’i’g:..pvgrosectutiiionv;a*.ga’Vi’nst 1″” accused
(principai obtained from the
compariy__Vco’ii.rt:’,* against the managing
clirector be counsel had diiring the
course oi’__alrgVun*seritAs,.–iisuhnwitted that out of 5 cheques
iss;,I.ed” by the’Va__ccused in terms of the undertaking given
.Ab€§t)re_Vtl5.€.CC’i3f3pafly court, four chegues had bounced and in
“:_iri:_i_iparV”‘«c_ivr.cii~ijr”is’tances other prosecution was launched
agains1;..’:th’e”‘cornpaiiy and managing director. Proceedings
ci;hininVa’ted in conviction and was tested in appeal. This
“rco’u’rt in revision under Section 397, Cr.P,C. preferred
“against such conviction, rejected the revision petition,
agu
ill
confirming not only the finding of guilt, but also
consequential sentence. He submits this is the S”.??,Vch’e.qLJe
and therefore, in view of such finding recorded_..’%§’_}:’§,r”t’h’i’$.,:coi-:__rt _
in the other revision petition, confirming .c’o’i’ivvicti,o’n. of thuev
accused (petitioner herein), there,is:1’%:aarr’di«\;’.,at-mgr” sicof-pe”rifor
reconsideration of groundsurged as, the s»an’.i.ev.,hVas_,§beierruv
taken into consideration by cri.«.’i:2_e,i/isiion Petition
?Ȏo.393/{)4 and connected
10. urged regarding
tenability rr:-,an.aging director, it would
be api:>’r’o’p’r’ia.:te”to:::f%§je’fe:’r-rt?itheiorder passed by this court in
the rei/isi’–o.’n of 4 similar prosecutions.
The same is-. e’>
awarded in favour ofV.th.e cornp_la’ir-nantaln9..ea’ch
case shall be as under:
The default*~..gentencein yueaych cas’e°as
stipulated by the trVlal’court :i'”el”n”a»iV_r:sthe same in
each case; .
«*fh”e__aAccu.se’d_noi’2;. lsgrantecf tame to pay the
said ..fin’e. ernountsyVwiivfitén’the”g:>eriod as stipulated
bell CW. 1′ 25 . _
VV ” In Crl 81.2’/”Q4″ Six weeks
In_Cr{.R.P.. t31&3″_/704 Two months
in Crl,R.P.”v_39′:t/O4 Three months
tn”C,rVl.R.P. 392/O4 Four months
_A’TThe amount already deposited by accused
fl:=1.o.”2VV’qsixzall be immediately pasd to the
cohjpliaanazut towards fine. If the accused no.2
v–..Vfal’ls”‘to pay the balance of fine amount in any
x within the period as aforesasd, the trial
court as directed to secure has presence and to
send hem to undergo the default sentence and to
take steps to recover the fine and compensation
amounts in the concerned case.’
3*”
11. It is thus clear that the grounds t1rg€C1V.VéZQt’c3.i’i1St
the reasoning of the trial judge and appellate _
revision petitions were not of the nature as”t»h.ej~on*e: in ..
case. In those cases, the impugned order ot,t’ri.a’l”-cou’i<tt_ read
as fotlows:
*.A.c<;i_i.<;,ea in c.c.32373/do-«:_ to pa—yy_VV:ltii':ne of
Rs.1,90,000/- in _ def'a–ugl't– to-._underg'o-.s:m'pEe
imprisonment for tw4o"'nlior.iths.:V ~ '
Accused in C.C.33269,/9'-ftzll to fine of
Rs.2,4O,OOOf*-V' in ,"'de'r'afuEt" undergo ssmpte
imDE'iS3Ol'lEfi'iEftt.,.f53i" two i;.*.«:mth*s
Accused pay a fine of
Rs.3,28.,VOG.O;fi- in «.ed'efa_uEt"t to: undergo simpée
1mprtsognmentiifotr three monthsv,"
Accused’ to Day a fine of
Rs.3’r,.28l,OC)G;’— “girl, “default to undergo simpée
impris’c.nment’for~.tw’o.months.
l3L;t_45i:.he___imVpugne’d-o..:f_der in this revision reads as follows:
A _ f-.’For_ther proceedings against A-1 company is
“rieifepy ,AVS%.l-Sfieflded till Eeave ES obtained by the
coinp’ljatn?-ant company from the Hon’b!e High Court to
_ co.:~itinu:e prosecution proceedings against A-1
‘co to pa n y.
Acting u/Sec.2S5(2) of Cr.P.C., I hereby
xa”;convi<:t accused no.2 Mr.ivl_R,PateE, managing
' dzrector of A-1 company for the offence punishable
u/s 138 r/w Sec.141 of N.I.Act and I sentence him to
pay a fine of Rs.3,2S,G0O/» in default, accused 2-
lVlr.M.R.PateE managing director of A-1 company shall
E3
undergo 3.1. for a period of three months. Out of
the recovered fine amount, an amount of—-.__
Rs.3,20,000/~ shall be paid to the Complainant as,
compensation. * '
The difference is very rnateriai. In C.C.33'9~2Q'{U.QV,:~A.Vj;llE3 tri'ail._i""
court had exercised power dndei:__
and the company was arraigri-ed as".accLiser§v'no.,i1 'and "thefl
managing director was arraigne-d'g:'asV acc'e.sg_edV':no'.:§2 "for the
offence under Section' gthevaccvesed were
sentenced to pay a fivne..,:'oVf.. in defaelt,
directed p.iQ\f/impi"isonment for 3
months: learned trial gudge has
siispeiide€_i against the company,
requiring,_the obtain prior permission of the
cornpaey color-tygtio' 'proceed against it. The words used in the
i«nftpughedTuxorder iiiii Hciearly indicate that prosecution
i"'pro;:eedi'i*.g_s.i'.i'-against the company were kept in
abeyan_'ce£si;1spei1ded tili permission was obtained and
h .therefore, in the strict legai sense, trial of accused no.1was
"'icsi;i-spfiended. The trial had not recorded any finding agaisnt
" V-the company. It aiso shows that the learned trial judge
(}cQ/
iii
proceeded independentiy against accused no.2 and found
him guiity and passed the impugned sentence.
1:2. Referenee made to the order of the.__co.–jo.rd'i'nia»te'c
Bench of this court in Cri.R.P.391j-"O?-i and i:onnect.ed: casensig
wiil not be of any avail to thegVrespobg§e'n_t in
has to be next seen, when proseic-ution p.roceei_§in'gs'V'ag'ainst V'
the principai offender,'c~a_n V;V"r,si__3be'ya'gCe;': can the
managing director or othe.r_oifficieirs_:b'efgziriogceeeied against.
As seen from is liabie to
be tried for V;5;ee.t’ion 138, NJ. Act as
offender,Mthe’:V:(qnée:§Vt’i’oij’~.Vg;V’§;-It company which is a
juristicVVv’p.ers.on, of the cheque, who would be
the p_rivncipa’i~i o’1″fenVdeAr-?b The company being the drawer of
‘=..tiiei..c’ne,,quewv, is thiep-riincipai offender as engrafted in Section
y._’1′?~iV1′”of:”tbV.e».}’1\rjt;’–” However, the provision makes persons in
cing-figev_ofc::__that ji.iI’iSUC person iiable for consequent
\.,punisi’*.ment. In its terminoiogy, the provision expresses
“–“_twh_igsi_ntention very clearly, as under:
14-1. Offences by companies:
(1) if the person cominitnng an offence under Section
138 is a company, every person who, at the time
(W
1.”
the offence was commltted, was in charge of, and
was responsible to the company for the con”d*-act of
the business of the company, as weE”E’~w.a’sV”t.he
comparw, as weil as the coi’hpa%}y’;”‘shal_l’ -1:!_}e_
deemed to be guslty of the offence’~-..andl.”sha!ll’
iiable to be proceeded”aga:’nst_..aAnd<_ puniéshed
accordingty.
Therefore, the principal offenlcler’being”‘th_Ve’vcorn§pany, the
person in charge haa_._”‘:l)ee.;§ for consequential
QtiTllSh:’Tl€!”llZ on Ax/icarioos_,l’i_a.bilittyi» i’i’ivv’An’ijVl..Hacia case supra
the Apex co_ai{t oébselye-cl thtis (:_E3a_%a’x’12—-wand 13)
1 ._1Zffijhus.l”\riheVn~’:V’t’heV”dravirerllof the cheque who
w»étli,in of §e”c”t”:o’n 138 of the Act is a
humansbeangtozfb4’a,:bod”y’corporate or even firm,
proselctition ‘as¥¢c§é’a}’n’g’5 can be initiated agalnst
A . such éldtravwerpj. In–._l;hés”conte><t the phrase "as well as"
En lsuub.-s_e_ctv.on (1) of Sectlon 141 of the Act
_is'o.me importance. The said phrase would
' persons mentéoned in the férst category
wétnin the tentacles of the offence on a par wsth the
ovtteizdliswg company. Ssmléarly the words "shail aiso"
it v:n«:'sub~section (2) are capabie of bringing the third
category persons additionally within the dragnet of
the offence on an equal par. The effect of reading
Section 141 is that when the company is the drawer
of the cheque such company is the principal
Bl"
the penal iraprtrty created through the legai fictron
envisaged Efl Sectzon trail of the Act.
13. The observations of the
paragraph 33 of the judgment referred to
adurrabrates if the offence was corhrrii’tt’ed by ~;c”i.1¢.’C)b’23_’;,I,3xE3″l:1V”\/’ it.
can be Dunished oniY if the ,ComDfarJ\/has pr0l,3.”¢C’ri’teci,’=.4\”8ta’t’–..
instead of prosecuting the cor”*epe2.rey it’thVe=p.ayee’VVoVpts to if
prosecute only the persons°'”fa’i§sirigVj”r~vy%thinf”2″”V and 3″
category the payee can Case onty if he
succeeds in sh.ow.i_n’t; thigit offeri’c’e.,é_.sajactuatiy committed
by the cOirr.pa;rr;y. 3Iif”th”e.V,sa’rhe”pa–ragraph, though the apex
cotrrt h’e§d”t’he not coirtain a condition that a
prosecutionfof the cor”§?s;§an’y is sine–Qua–non for prosecution
‘”~,of of,t’het._,V.persons’who faii within 2″‘; and 3″” categories
Yet in the same paragraph the Hon’b$e
Ape;€”tCourt’i’,iijarsVheld “No doubt a finding that the offence
rhwas n;oVrr:_mV%tted by the company is sénacguaunon for
A C_’con\f/”ii-cyting those other persons”. It is further held, if a
company is not prosecuted due to any iegai snag or
otherwise, the other prosecuted persons cannot, on that
&Q,/
iii
score alone escape from the penal liability created through
the iegai fiction envisaged in Section 141 of the A4c.tii*~..4_:F’rorn
the discussions above it is clear that the burderfis’u~3p;o:nj’
complainant toestablish that duemto an’y”‘i~eg’al””s:n
Q}
otherwise company is not prosecu’»t4ed;.:”‘fo–§* examp’ie”‘p:e..ndrAs;;3g
adjudication of winding? V.-;ipv..___proceedingsjayga,i_VnVst:\§
companies etc.,.
14. In the instanvt-.c_as’ef”fact_s:.:’n.o;tV1’d_ii_spL;te{J are that
though the; winding up
company in company
petition” thewsaild”_petition came to be disposed
of, pe and the accused company to
reach _vamic’abl’e .sVe–ttle_mVe*ht in terms of which the accused
coissillpagy was peVr’n”i*i’t”L’ed to pay the amount due by it in five
egsL_.i’atet:§,_;9r;».oli1.i;Vh’i–y installments. Therefore affirmatively it has
to rvecotrdeld that no proceedings for winding up of the
first ‘a_ci::Lised company was pending as on the date
p.ros”ecution was initiated and has also on the date the
judgimient was rendered by the Trial Court. This makes lot
of difference. Because as the company proceedings for
&Q/
l9
winding up of the conipany was not pending question of
invoking Section 446 of the companies act did not»._4a’:-.i_se.
Hence there was no legal snag to proceed _
accused company. On this basis itfihas to_-berv–h’:e!.cl ‘trhe.A’%’rig:ai*«..
Court on wrong presumption thatwirndingipp-..’p’roce:e_dings
were pending against the first«-.._accu’s~ed cor”.r.i’p’é::’r}y_Vlgeplt titled.
proceecléngs pending. As there vi:-ags no legalyil_nfipecf.’:iirnents or
snag it was necessary’f’orT’the._Tr2i_alg’Cou.rt’~ro record finding as
to whether the .:.harge.-aig.ai:nst*~ltgfor”voflfelnche under Section
1.38 of N€(_I}_Q..l’.l*3bl%fU:’f’lS’CF”LlPaiazeildt vivaVVs”‘p’roved to indict other
accusediprin–ci_gp*le”‘Vloi– iyicarifiotis liability, and Section
1 41 oi?VV_l\ie_gotiVa’§3.le.. fins»t’rc«:ii»_ri~i.e_r1t £:\Ctk
__1S. l°’~From_’V–_the above extraction, portion of the
«it isx”cl’ear’ that the company is the principal
offei1.d:e«r:ia.n’dg:Vother categories of persons are offenders by
iegaincu¢n;7
$6. Learned counsel for the respondent has placed
%Heax}y reliance on the observation of the apex court to
“contend that prosecution of the company is not at ail
(lie,
20
necessary and the complainant can proceed against two
categories of persons without prosecuting the comp.a’nv,”..,E3e
it on its own volition or be it due to any irTi,px_:’€..C§lI’Ti”Vei.n:t’
snag, E arn unable to accept this ,,contenti”o’n—obegcaeitise no
proceeding in’view of Section 445 of C:o’n3paAr’riies.’Actand
following paragraph 13 have niiobe read conjoiwijvitiyi vanti ngotiiinfv
isolation: Consecguently, it the
observation made in paragraph 13
does not have the haillifyin.g:’eff’e,ct_o’f.”th,e”.observation made
in i)aragra§_?i7.thei:.f:iVrst:.4V;”ifa,rt’Vioffparagraph 13. it,
therefor_e,,_,Veisp§:,:g1’§§s_’ or otherwise, the
prosecitrted from liability. The word
used ‘pr’ose:cutved”«:r’efers:”‘t:o4postwprosecution stage and not
preg:.;§§’rosAecutio’ii-A Therefore, I am satisfied that if the
cotztt fiiids that the prosecution against the principal
i”‘o_ffe.nder’:”a~:.qrj’drawer cannot be proceeded with by reason of
legal re-striction and even then, the trial court is required to
record a ‘finding on fact about guilt of that guristicperson to
°gir’os’ecute the category of persons recorded as observed by
“the apex court. In the instant case, the finding of guilt of
8.9%
7 l
the company becomes a precondition for proceeding to
punish the person falling in the category referred____to in
Section 14: of i\i.I. Act.
17. The learned trial judge has noticed
on prosecution of the 3″” acci.ise’d””‘wh.ich h_.asAl’-not”b’eeh
assailed. Since that finding is erro%ée_o’u-s,z the.’cooncii«is”io”n..vof._
the trial court that accused no’.~2]’i*s_liabletoubev.pVi;.nui’s’he’d, is’
improper.
18. For the reason-sfalfoflesaith”t_hez_’ijmgmgned order
cannot be stist~va’i’n.eci–. ¥The r3natte’r’..r’e.qui:}*es reconsideration
by the:’–.__ trial lgcourt.”<ACco'rd_in-glly, the revision petition is
allowed. The~ii"np'i;ig'r'ied.. is set aside so far as sentence
of a»ccu'se.ci no.'2~.Vcon'cerned. Ttte matter is remanded to
_tri.al_1"court-tvo proceed against the first accused company
land'l'.t_Vhle}w. .§'o.,v_pro'ceed against accused no.2, in the light of the
decis-ions-..'"of'vthe apex court referred to above, by passing
it pprop riate ord ers.
19. It is submitted that ttte matter is pending for
quite some time and time .be fixed. Accorclingl\,1, four
(W
T3″)
mcmths time from the date of {eceipt of a copy of this hprder
is granted to dispose of the matter.
vgh*,fGH