High Court Rajasthan High Court - Jodhpur

Naveen vs State & Anr on 5 February, 2010

Rajasthan High Court – Jodhpur
Naveen vs State & Anr on 5 February, 2010


1

S.B.CR. MISC. PETITION NO.1359/2008

Naveen
v.

State of Rajasthan & Anr.

Date of Order :: 5th February, 2010

HON’BLE MR.JUSTICE GOVIND MATHUR

Mr. ML Khatri, for the petitioner.

Mr. MA Bhurat, PP, for the State.

….

This misc. petition as per provisions of

Section 482 Cr.P.C. pertains to a criminal complaint

preferred under Section 138 of the Negotiable

Instruments Act, 1881 (hereinafter referred to as “the

Act of 1881”) regarding dishonour of cheque of

Rs.1,85,000/- issued and signed by one Shri Ramesh

Kumar in the capacity of Proprietor, Madhur Milan

Enterprises. The Chief Judicial Magistrate, Barmer

under an order dated 5.6.2006 took cognizance of the

complaint for offence punishable under Section 138 of

the Act of 1881 and a revision petition challenging

the order aforesaid came to be rejected by learned

Additional Sessions Judge (Fast Track), Balotra vide

order dated 27.6.2008.

2

The contention of counsel for the petitioner

is that the courts below materially erred while not

appreciating the fact that no liability upon the

present petitioner could have been fastened as he is

nothing to do either with Madhur Milan Enterprises or

with Ramesh Kumar who tendered the cheque concerned.

It is emphasised that there is nothing on record on

basis of which the petitioner could have been even

remotely connected with the proceedings under Section

138 of the Act of 1881.

           Despite        service,       nobody       has     put      in

appearance    to     contest    this     petition     on     behalf    of

complainant    Naresh     Kumar    son    of    Shankar      Lal.    This

Court by     order     dated 7.1.2009         while   admitting this

petition for hearing called for the record, thus, the

same is available for examination.

The Chief Judicial Magistrate took

cognizance against the present petitioner on the count

that in the complaint it is stated that “accused are

partners of firm Madhur Milan Enterprises”. Learned

Additional Sessions Judge while rejecting the revision

petition preferred by the petitioner held that the

issue as to who are partners of the firm Madhur Milan

Enterprises could be examined only after leading

evidence and, therefore, at this stage nothing wrong

was done by the trial court while taking cognizance
3

under the order dated 5.6.2006 against the petitioner

too.

On examination of entire record, I found

that the cheque was signed by Shri Ramesh Kumar in the

capacity as Proprietor of the firm Madhur Milan

Enterprises. In the first notice, the complainant

nowhere mentioned that the petitioner is a partner of

the firm Madhur Milan Enterprises. In the cause title

of the complaint also accused No.1 Ramesh Kumar is

shown as Proprietor of the firm Madhur Milan

Enterprises, but nothing is said about the present

petitioner. It is only in body of the complaint it is

stated that “accused are partners of the firm Madhur

Milan Enterprises”.

Section 141 of the Act of 1881 provides

certain offences by companies and such companies

includes a firm or other association of individuals.

As per Section 141 of the Act of 1881, if the person

committing an offence under section 138 is a company,

every person who, at the time offence was committed,

was in charge of, and was responsible to the company

for the conduct of the business of the company, as

well as the company, shall be deemed to be guilty of

the offence and shall be liable to be proceeded

against and punished accordingly. Sub-section (2) of

Section 141 provides that where any offence under the

Act of 1881 has been committed by a company and it is
4

proved that the offence has been committed with the

consent or connivance of, or is attributable to, any

neglect on the part of, any director, manager,

secretary or other officer of the company, such

director, manager, secretary or other officer shall

also be deemed to be guilty of that offence and shall

be liable to be proceeded against and punished

accordingly.

In view of the provisions aforesaid, it is

apparent that if a cheque i.e. dishonoured, is issued

on behalf of a company including a firm, the person

who was in charge of the company and responsible to

the company for the conduct of the business, shall

liable to be proceeded against and shall be deemed to

be guilty of the offence.

Hon’ble Supreme Court in Monaben Ketanbhai

Shah and another v. State of Gujarat and others,

reported in AIR 2004 SC 4274, while dealing with the

scope of the provisions of Section 141 of the Act of

1881 for proceeding against a person, held as

follows:-

“It is evident that in the complaint there
are no averments against the appellants
except stating in the title that they are
partners of the firm. Learned counsel for the
respondents/complainant contended that a copy
of the partnership deed was also filed which
5

would show that the appellants were active in
the business. No such document was filed with
the complaint or made part thereof. The
filing of the partnership deed later is of no
consequence for determining the point in
issue. Section 141 does not make all partners
liable for the offence. The Criminal
liability has been fastened on those who, at
the time of the commission of the offence,
was in-charge of and was responsible to the
firm for the conduct of the business of the
firm. These may be sleeping partners who are
not required to take any part in the business
of the firm; they may be ladies and others
who may not know anything about the business
of the firm. The primary responsibility is on
the complainant to make necessary averments
in the complaint so as to make the accused
vicariously liable. For fastening the
criminal liability, there is no presumption
that every partner knows about the
transaction. The obligation of the appellants
to prove that at the time the offence was
committed they were not in-charge of and were
not responsible to the firm for the conduct
of the business of the firm, would arise only
when first the complainant makes necessary
averments in the complaint and establishes
that fact. The present case is of total
absence of requisite averments in the
complaint.”

In the instant matter, as stated earlier, the

cheque concerned was signed by Ramesh Kumar as

Proprietor of the firm Madhur Milan Enterprises and in

the notice the complainant nowhere stated as to how

the present petitioner is concerned with the cheque
6

that was dishonoured or with the business relating to

which the cheque was tendered. In the complaint also a

bald averment is made that the accused are partners of

the firm Madhur Milan Enterprises but nothing is said

about the responsibility and liability of the present

petitioner who is coming forward with the case that he

is not at all a partner of the firm.

True it is, that for taking cognizance only

the averments in the complaint are required to be

examined and not the defence advanced at preliminary

stage, but section 141 of the Act of 1881 while

fastening a vicarious liability on directors,

secretaries and other executives of a company, also

protects the persons who are not in charge of and were

not responsible to the company for the conduct of the

business of the company, to be proceeded under Section

138. In view of the provisions aforesaid it was

necessary for the complainant to mention in the

complaint that such a person was in charge or was

responsible to the company for conduct of its

business. No such averment exists in the complaint in

question. It is nowhere stated that how the present

petitioner, in any manner, connected with “Madhur

Milan Enterprises” and also that he is having

responsibility relating to that firm. A very vague and

bald averment is made foundation to proceed against

the petitioner, that is not at all permissible in view

of the checks provided under Section 141 of the Act of
7

1881. As such, I am of the opinion that the trial

court erred while taking cognizance against the

present petitioner under the order impugned.

Before parting with the case, it would also

be appropriate to examine the objection raised by

learned Public Prosecutor regarding scope of

interference by Court in the present matter while

exercising powers under Section 482 Cr.P.C. The Court

is conscious about its inherent powers as per

provisions of Section 482 Cr.P.C., which are required

to be exercised very stringently and with

circumspection. True it is, that the Court exercising

inherent powers is not justified in embarking upon an

inquiry as to the reliability or genuineness or

otherwise of the allegations made in the complaint and

also that the inherent powers do not confer a

jurisdiction on the Court to act with whims or

caprice. However, at the same time, the Court must

exercise its inherent powers on being satisfied that

even on simple reading of complaint no case as alleged

is made out against the person sought to be tried.

Such person should not be permitted to be dragged into

an unwarranted litigation. Mere a vague assertion in

complaint, without satisfying statutory requirement as

per Section 141 of the Act of 1881 is such a

circumstance, where Court should not keep off its

authority to rescue a person from an unwarranted

prosecution launched.

8

For the reasons stated above, this misc.

petition under Section 482 Cr.P.C. deserves acceptance

and, therefore, the same is allowed. The order

impugned dated 5.6.2006 passed by Chief Judicial

Magistrate, Barmer in Cr. Complaint No.224/2006, is

quashed to the extent it relates to summoning the

present petitioner after taking cognizance against him

under Section 138 of the Negotiable Instruments Act,

1881. Accordingly, the order passed by the revisional

authority too stands quashed. The original record of

the trial court as well as of the revisional court be

remitted to the courts concerned forthwith.

( GOVIND MATHUR ),J.

kkm/ps.