Supreme Court of India

Rajeswar Tiwari & Ors vs Nanda Kishore Roy on 19 August, 2010

Supreme Court of India
Rajeswar Tiwari & Ors vs Nanda Kishore Roy on 19 August, 2010
Bench: P. Sathasivam, B.S. Chauhan
                                                                                             REPORTABLE
                         IN THE SUPREME COURT OF INDIA

                        CRIMINAL APPELLATE JURISDICTION

                        CRIMINAL APPEAL NO. 779              OF 2007


Rajeswar Tiwari & Ors.                                             .... Appellant (s)

                    Versus

Nanda Kishore Roy                                                      .... Respondent(s)



                                          J U D G M E N T

P. Sathasivam, J.

1) This appeal is directed against the final order dated

31.01.2007 passed by the High Court of Calcutta in C.R.R. No. 2774

of 2005 with C.R.R. No. 2772 of 2005 whereby the High Court

dismissed the applications filed under Section 482 of the Criminal

Procedure Code (hereinafter referred to as `the Code’) by the

appellants to quash the criminal proceedings pending before the

Judicial Magistrate, 2nd Court, Asansol, being Case No. C/438 of 2003

under Section 406/120B of IPC corresponding to T.R. No. 167 of 2003.

2) The facts leading to the present appeal are as under:

a) In 1973, the respondent joined the Indian Iron and Steel

Company Ltd., (renamed IISCO Steel Plant), a unit of Steel Authority

of India Ltd., at Burnpur, near Asansol in West Bengal. In 1989, he

was appointed as Assistant Foreman. In 1991 he filed a writ petition

being C.O. No. 9954(W) of 1991 before the High Court of Calcutta

1
seeking direction for considering his claim for promotion to the

post of Senior Mechanic alleging that he was superseded by his

juniors. On 19.01.1995, the respondent filed another writ petition

praying for interim order restraining the appellants from filling up

the post of Assistant Foreman. The High Court, in the said writ

petition, directed for maintaining status quo. In June 1996, the

respondent filed a contempt petition on the ground of violating the

said status quo order by the appellants herein. In the said

contempt petition, the High Court directed for personal appearance

of the concerned officers of the Company and ultimately after

hearing them, dismissed the contempt petition.

b) On 06.12.2003, the respondent filed a private complaint being

C/438 of 2003 before the Additional Chief Judicial Magistrate,

Asansol under Sections 461/468/406 read with Section 120B of IPC

against the appellants herein alleging discrimination by unduly

deducting Rs.1,640/- p.m. from the monthly salary as Income Tax. It

was also stated in the complaint that the amount so deducted was not

deposited with the Income Tax Authority and should be refunded back.

It was also mentioned in the complaint about the wrongful deduction

of the amount on account of cooperative loan issued by the

appellants/Company. On examination of the witnesses under Section

200 of the Code of Criminal Procedure, the Magistrate directed the

Officer-in-Charge P.S. Hirapur to cause an inquiry into the

allegations made in the complaint. On 30.04.2004, the appellants

2
informed that the amount of income tax deducted in consonance with

Section 192 of the Income Tax Act being deposited in due course as

tax to the credit of employee/respondent in terms of Section 199 of

the Income Tax Act as uniformly done in respect of every employee

and also produced Form No-16 of the respondent for the period from

01.04.2003 to 31.03.2004. On 15.07.2004 & 30.01.2005, the police

submitted two inquiry reports, inter alia, stating the previous

conduct of the respondent and also stated that the complaint in

issue is civil in nature. On 31.01.2005, after taking into

consideration the inquiry reports of the police, the Judicial

Magistrate, Asansol directed issuance of summons against the

appellants for an offence under Section 406/120B of the Indian Penal

Code. In response to the summons, the appellants made an

application under Section 205 of the Code before the Judicial

Magistrate and the same was rejected by an order dated 26.07.2005.

Subsequently, vide order dated 12.09.2005, the Judicial Magistrate

issued warrant of arrest against the appellants. The appellants

filed application being C.R.R. No. 2774 of 2005 before the High

Court of Calcutta under Section 482 of the Code for quashing of the

complaint and prayed for staying of proceedings in the complaint

bearing No. C/438 of 2003. The appellants also filed another

application under Section 482 being C.R.R. No. 2772 of 2005 seeking

quashing of the order dated 12.09.2005. The High Court, by order

dated 31.01.2007, rejected the prayer for quashing the criminal

3
proceedings and disposed of both the applications with a direction

to the trial Court to dispose of the matter within a period of six

months. Aggrieved by the same, the appellants have preferred this

appeal by special leave before this Court.

3) Heard Mr. Ranjit Kumar, learned senior counsel for the

appellants and Mr. Yashank Adhyaru, learned senior counsel for the

respondent.

4) In order to test the claim of both the parties as well as the

correctness of the impugned order of the High Court, it is useful to

refer the details of the complaint dated 06.12.2003 filed by the

respondent. He described himself as an employee of ME Steel, IISCO,

Burnpur and he made the following officers as accused persons:

1. A.K. Jaiswas EDI/C.Cum M.D. IISCO Ltd. Burnpur Works

2. Rajeswar Tiwari GM [P&A]

3. Robin Roy DGM (MM) SMS Deptt.

4. P. Karmakar, AGM [MM] SMS Deptt.

5. Sukumar Mukherjee, Manager Finance

6. Shivaji Roy DGM [PL]

7. Tarit Pal GM [IS]

All are of IISCO Burnpur PS Hirapur Distt. Burdwan

In the complaint, he mentioned about the filing of writ petition in

1991 before the High Court of Calcutta and the order passed therein

in 2003. He also referred to his contempt petition before the High

Court. He alleged that due to the direction of the High Court,

4
which was issued at his instance, the abovesaid officers entered

into a criminal conspiracy and with a view to pressurize him for

withdrawing the said contempt, starting giving threats to him in

various manners. According to him, due to such attitude towards

him, the accused persons with a view to get their object fulfilled,

started illegal deduction of Rs. 1640/- per month from his monthly

salary as income tax w.e.f. May 2003. In this way, the accused

persons had deducted an amount of Rs. 13,120/- from his salary on

account of income tax and the said amount had not been deposited

with the income tax authority. The appellant also stated that he

does not fall within the category of taxable income, and in any

event, not to the tune of Rs. 1640/. He also claimed that he sent a

notice under registered post with acknowledgement due on 17.11.2003

to accused Nos. 1 to 5 requesting them to return the money so

deducted illegally from his salary. On receipt of the notice, the

accused persons abused him in the presence of witnesses and others

and also threatened him with dire consequences. He also pointed out

that a sum of Rs. 3050/- had been deducted from his salary illegally

on account of cooperative loan although, on the previous month,

deduction was only to the extent of Rs. 50. With these allegations,

he claimed that accused persons have committed offence under

Sections 467, 468, 403 and 406 read with Section 120B IPC and prayed

for issuance of summons.

5

5) We have adverted to almost all the averments/allegations made by

the respondent herein in respect of accused nos. 1 to 5 who are

appellants before us. From this, we are able to understand that the

respondent has grievance against the management in respect of his

non promotion at the relevant time, moving to the High Court of

Calcutta, obtaining certain orders, filing of contempt petition etc.

It is also alleged that the appellants have deducted income tax to

the extent of Rs. 1,640/- per month from his monthly salary as

income tax but according to the respondent, he was not liable to pay

income tax.

6) Mr. Ranjit Kumar, learned senior counsel for the appellants has

pointed out that there is no lapse on their part in respect of the

allegation relating to non promotion of the respondent. In fact,

according to him, the respondent had been held guilty by the CBI in

a case for using fabricating documents for the purpose of promotion.

He also pointed out that though the High Court has permitted to take

action against him according to law, the management did not take any

action against him. He also pointed out that in view of statutory

provisions of the Income Tax Act, particularly, Sections 192, 200,

206, 271C and 276B-BB, like other employees, the respondent was

liable to pay income tax and the appellant as an employer

statutorily bound to deduct an amount from his salary as per the

above provisions. Whatever may be, inasmuch as appellants have

performed their statutory obligation, it is not a case for

6
adjudication by the Magistrate on criminal side. He further

contended that the High Court also failed to exercise its

jurisdiction under Section 482 for quashing the summoning order. On

the other hand, Mr. Yashank Adhyaru supported the order of the

Magistrate based on the complaint of the respondent and also

submitted that the High Court has not committed any wrong in

rejecting the petition under Section 482 of the Code.

7) At the relevant time, i.e on 06.12.2003, when the respondent

made a complaint to the Magistrate, he was an employee of IISCO,

Burnpur. There is no dispute about the same.

8) Chapter XVII of the Income Tax Act deals with Collection and

Recovery of Tax. Section 192 speaks about deduction at source from

Salary.

“192. (1) Any person responsible for paying any income
chargeable under the head “Salaries” shall, at the time of
payment, deduct income-tax [***] on the amount payable at
the average rate of income-tax [***] computed on the basis
of the [rates in force] for the financial year in which
the payment is made, on the estimated income of the
assessee under this head for that financial year.”

Section 200 relates to duty of person deducting tax.

“200. (1) Any person deducting any sum in accordance with [the
foregoing provisions of this Chapter shall pay within the
prescribed time, the sum so deducted to the credit of the
Central Government or as the Board directs.

(2) Any person being an employer, referred to in sub-section
(1A) of section 192 shall pay, within the prescribed time, the
tax to the credit of the Central Government or as the Board
directs.

(3) Any person deducting any sum on or after the 1st day of
April, 2005 in accordance with the foregoing provisions of

7
this Chapter or, as the case may be, any person being an
employer referred to in sub-section (1A) of section 192 shall,
after paying the tax deducted to the credit of the Central
Government within the prescribed time, [prepare such
statements for such period as may be prescribed] and deliver
or cause to be delivered to the prescribed income-tax
authority or the person authorised by such authority such
statement in such form and verified in such manner and setting
forth such particulars and within such time as may be
prescribed.”

Section 206 mandates persons deducting tax to furnish prescribed

returns.

“206. (1) The prescribed person in the case of every
office of Government, the principal officer in the case of
every company, the prescribed person in the case of every
local authority or other public body or association, every
private employer and every other person responsible for
deducting tax [before the 1st day of April, 2005] under
the foregoing provisions of this Chapter [shall, within
the prescribed time after the end of each financial year,
prepare and deliver or cause to be delivered] to the
prescribed income-tax authority [or such other authority
or agency as may be prescribed, such returns in such form
and verified in such manner and setting forth such
particulars as may be prescribed:”

Section 271 C deals with penalty for failure to deduct tax at

source.

” 271C. [(1) If any person fails to–

(a)deduct the whole or any part of the tax as required
by or under the provisions of Chapter XVII-B; or

(b)pay the whole or any part of the tax as required by
or under–

(i)sub-section (2) of section 115-O; or

(ii)the second proviso to section 194B,

8
then, such person shall be liable to pay, by way of
penalty, a sum equal to the amount of tax which
such person failed to deduct or pay as aforesaid.”

Section 276 B and 276 BB speaks about failure to pay tax to the

credit of Central Government and failure to pay the tax collected at

source.

“276B. If a person fails to pay to the credit of the
Central Government,–

(a)the tax deducted at source by him as required by or
under the provisions of Chapter XVII-B; or

(b)the tax payable by him, as required by or under–

(i)sub-section (2) of section 115-O; or

(ii)the second proviso to section 194B,
he shall be punishable with rigorous imprisonment for a term
which shall not be less than three months but which may
extend to seven years and with fine.

276BB. If a person fails to pay to the credit of the Central
Government, the tax collected by him as required under the
provisions of section 206C, he shall be punishable with
rigorous imprisonment for a term which shall not be less than
three months but which may extend to seven years and with
fine.”

9) A glance of these provisions make it clear that it is obligatory

on the part of the persons responsible for paying any income

chargeable under the head “salaries”, at the time of payment, deduct

income tax computed on the basis of the rates in force for the

financial year on the estimated income of the assessee and pay the

same to the authority concerned. It also make clear that failure to

deduct tax at source shall be liable to pay, by way of penalty, a

sum equal to the amount of tax which such person failed to deduct or

pay. It also shows that failure to pay tax to the credit of Central

9
Government in certain cases or pay the tax collected at source under

Section 276 BB shall be punishable with imprisonment.

10) In the case on hand, it is the categorical stand of the

appellants-management that the amount of tax that has been deducted

from the respondent’s salary as TDS under the head “Salaries” in

terms of Section 192 is uniformly done in respect of each and every

employee of the company. It is also asserted that the amount of tax

so deducted, deposited to the credit of the employees including the

respondent in terms of Section 199. They also produced a copy of

Form No-16 being the certificate under Section 203 of the Income Tax

Act, 1961 for the tax deducted at source from the income chargeable

under the head “salaries” in respect of the respondent relating to

period from April 1st, 2003 to March 31st, 2004.

11) In the light of the factual scenario, let us see the initial

direction of the Judicial Magistrate, Asansol to the IO concerned,

the report of the police officer as well as ultimate order dated

31.01.2005 by the Additional Chief Judicial Magistrate issuing

summons upon the appellants/accused persons for offence under

Section 406 read with 120B IPC in terms of Section 204 of the Code.

When the complaint was forwarded to the SI Hirapur, Police Station,

he conducted an inquiry, recorded statements of IISCO officials,

perused the documents concerned and also noted that the tax was

deducted as per their company norms. After making such a note, the

SI Hirapur has concluded that “the matter is civil in nature” and

10
forwarded the same to Additional CJM with a request to clarify the

same. On the basis of the said report, by order dated 31.01.2005,

the Additional CJM, after recording the stand of the complainant

about illegal deduction of Rs. 1640/- per month from his salary as

income tax and the same had not been deposited by the accused

persons to the income tax authority month by month, has concluded

“on perusal of the same, it appears to me that there is sufficient

ground for proceeding against the accused persons under Section

406/120 B IPC.” First of all, it is not clear how the Additional

CJM has concluded that “there is sufficient ground for proceeding

against the accused under Section 406/120 B IPC”, more particularly,

when the inquiry report by the SI Hirapur shows that the issue

raised in the complaint is civil in nature.

12) We have already adverted to the relevant provisions from the

Income Tax Act, particularly, duty of the employer in deducting tax

at source and forwarding the same to the authority concerned i.e. to

the credit of Central Government as well as failure to do so results

in prosecution. From the materials placed, particularly, the

contents of the complaint, relevant statutory provisions of the

Income Tax Act, report of the SI Hirapur, we are of the view that

the complaint does not disclose any case to proceed against the

accused persons as arrived by the Additional CJM. Even if the

respondent had some grievance with the appellants about non-

promotion, direction of the High Court, pendency of contempt etc. it

11
is not a case for criminal prosecution. If he is very much

interested to vindicate his grievance, the respondent could have

very well approached the officer concerned of the IISCO or to the IT

authority concerned. Though in the complaint, it is stated that the

respondent had sent a notice under registered post with

acknowledgment due on 17.11.2003, admittedly, no such proof had been

placed before the Court. In fact, the appellants stoutly denied the

receipt of such a notice.

13) Inspite of all the details and materials since the Additional

CJM issued summons, the appellants approached the High Court under

Section 482 of the Code for quashing the same. The High Court, by

the impugned order, without adverting to any of the above mentioned

relevant materials passed a cryptic order in one line “I am not

inclined to quash the criminal proceeding pending before the

Additional CJM, Asansol”. No doubt, after dismissing the petition

issued certain directions for protection relating to personal

appearance of the appellants before the Magistrate.

14) This Court, in a series of decisions, has emphasized the

inherent power of the High Court to pass appropriate orders to

prevent the abuse of process of court or to secure the ends of

justice. Though, inherent jurisdiction under Section 482 has to be

exercised sparingly, carefully and with caution when adequate

materials are available which clearly shows that the proceeding is

either of civil nature, cannot be adjudicated by the criminal court

12
or if it is an abuse of process of court, the High Court is well

within its power to exercise its inherent jurisdiction and quash the

same.

15) Contours of the power under Section 482 CrPC have been

explained in a series of decisions by this Court. In Nagawwa v.

Veeranna Shivalingappa Konjalgi, (1976) 3 SCC 736, it was held that

the Magistrate while issuing process against the accused should

satisfy himself as to whether the allegations in the complaint, if

proved, would ultimately end in the conviction of the accused. It

was held that the order of Magistrate issuing process against the

accused could be quashed under the following circumstances:

“(1) Where the allegations made in the complaint or the
statements of the witnesses recorded in support of the
same taken at their face value make out absolutely no case
against the accused or the complaint does not disclose the
essential ingredients of an offence which is alleged
against the accused;

(2) Where the allegations made in the complaint are
patently absurd and inherently improbable so that no
prudent person can ever reach a conclusion that there is
sufficient ground for proceeding against the accused;
(3) Where the discretion exercised by the Magistrate in
issuing process is capricious and arbitrary having been
based either on no evidence or on materials which are
wholly irrelevant or inadmissible; and
(4) Where the complaint suffers from fundamental legal
defects, such as, want of sanction, or absence of a
complaint by legally competent authority and the like.”

16) In State of Haryana vs. Bhajan Lal, 1992 Supp. (1) SCC 335, a

question came up for consideration as to whether quashing of the FIR

filed against the respondent Bhajan Lal for the offences under

13
Sections 161 and 165 IPC and Section 5(2) of the Prevention of

Corruption Act was proper and legal. Reversing the order passed by

the High Court, this Court explained the circumstances under which

such power could be exercised. Apart from reiterating the earlier

norms laid down by this Court, it was further explained that such

power could be exercised where allegation 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. No doubt,

at the stage of quashing an FIR or complaint the High Court is not

justified in embarking upon an inquiry as to the probability,

reliability or genuineness of the allegation made therein.

17) In Sardar Trilok Singh and others vs. Satya Deo Tripathi (1979)

4 SCC 396, when the financer seized the truck in question due to

default in payment of instalment, buyer of the vehicle launched

criminal prosecution, this Court held it as an abuse of process of

the court since the dispute was essentially of a civil nature and

quashed the entire proceedings.

18) In G. Sagar Suri and another vs. State of U.P. and others,

(2000) 2 SCC 636, this Court has held:-

“8. Jurisdiction under Section 482 of the Code has to be
exercised with great care. In exercise of its jurisdiction
the High Court is not to examine the matter superficially. It
is to be seen if a matter, which is essentially of a civil
nature, has been given a cloak of criminal offence. Criminal
proceedings are not a short cut of other remedies available
in law. Before issuing process a criminal court has to
exercise a great deal of caution. For the accused it is a

14
serious matter. This Court has laid certain principles on the
basis of which the High Court is to exercise its jurisdiction
under Section 482 of the Code. Jurisdiction under this
section has to be exercised to prevent abuse of the process
of any court or otherwise to secure the ends of justice.”

19) In Alpic Finance Ltd. vs. P. Sadasivan and another (2001) 3 SCC

513, this court reiterated that the complaint must disclose

essential ingredients of the offence. After adverting to Nagawwa

(supra), and State of Haryana vs. Bhajan Lal (supra), and after

finding that in the complaint there is no allegation that there was

fraud or dishonest inducement on the part of the respondents and

thereby the respondents parted with the property, it is trite law

and common sense that an honest man entering into a contract is

deemed to represent that he has the present intention of carrying it

out but if, having accepted the pecuniary advantage involved in the

transaction, he fails to pay his debt, he does not necessarily evade

the debt by deception, upheld the order of the High Court quashed

the proceedings and dismissed the appeal.

20) In Indian Oil Corporation vs. NEPC India Ltd. and Others,

(2006) 6 SCC 736, the following paragraphs are relevant:-

“13. While on this issue, it is necessary to take notice of a
growing tendency in business circles to convert purely civil
disputes into criminal cases. This is obviously on account of
a prevalent impression that civil law remedies are time
consuming and do not adequately protect the interests of
lenders/creditors. Such a tendency is seen in several family
disputes also, leading to irretrievable breakdown of
marriages/families. There is also an impression that if a
person could somehow be entangled in a criminal prosecution,
there is a likelihood of imminent settlement. Any effort to

15
settle civil disputes and claims, which do not involve any
criminal offence, by applying pressure through criminal
prosecution should be deprecated and discouraged.
“It is to be seen if a matter, which is essentially of a
civil nature, has been given a cloak of criminal offence.
Criminal proceedings are not a short cut of other remedies
available in law. Before issuing process a criminal court has
to exercise a great deal of caution. For the accused it is a
serious matter. This Court has laid certain principles on the
basis of which the High Court is to exercise its jurisdiction
under Section 482 of the Code. Jurisdiction under this
section has to be exercised to prevent abuse of the process
of any court or otherwise to secure the ends of justice.”

14. While no one with a legitimate cause or grievance should
be prevented from seeking remedies available in criminal law,
a complainant who initiates or persists with a prosecution,
being fully aware that the criminal proceedings are
unwarranted and his remedy lies only in civil law, should
himself be made accountable, at the end of such misconceived
criminal proceedings, in accordance with law. One positive
step that can be taken by the courts, to curb unnecessary
prosecutions and harassment of innocent parties, is to
exercise their power under Section 250 CrPC more frequently,
where they discern malice or frivolousness or ulterior
motives on the part of the complainant.”

21) In the light of the above mentioned well established

principles, we are of the view that the High Court has committed an

error, firstly, in not assigning any reason and passing a cryptic

order and secondly, failed to exercise its jurisdiction under

Section 482 when the complaint does not disclose any offence of

criminal nature. For the sake of repetition, we reiterate, though

the respondent had some grievance about his non promotion, certain

orders passed by the High Court including filing of contempt etc.,

in view of the statutory provisions of the Income Tax Act, the

assertion of the appellants that deductions were being made for all

16
the persons who are liable to pay tax in terms of the Income Tax

Act, the proper remedy for the respondent is to approach the

authority/officer concerned and not by filing complaint as mentioned

above. We have already adverted to the report of SI Hirapur holding

that the matter in issue is civil in nature.

22) Considering all these materials and in the light of the various

principles enunciated, we hold that the High Court committed an

error in not exercising its jurisdiction and dismissing the petition

filed under Section 482. Consequently, we quash the criminal

proceedings pending before the trial Court being Case No. C/438 of

2003 initiated against the appellants. The criminal appeal is

allowed.

……………………………………J.
(P. SATHASIVAM)

……………………………………J.
(DR. B.S.CHAUHAN)
NEW DELHI;

AUGUST 19, 2010.

17

ITEM NO. 1-A              COURT No.9              SECTION II
( For Judgment )



               S U P R E M E   C O U R T   O F   I N D I A
                           RECORD OF PROCEEDINGS

CRIMINAL APPEAL NO.779 OF 2007

RAJESWAR TIWARI & ORS.                     ..      Appellant(s)

                          Versus

NANDA KISHORE ROY                          ..      Respondent(s)




DATE : 19/08/2010    This APPEAL was called
                     on for pronouncement of judgment today.


For Appellant(s)     Mr. Sunil Kumar Jain, Adv.


For Respondent(s)    Ms. Sarla Chandra, Adv.

                     Mr.Rajesh Srivastava, Adv.


                               ---

Hon’ble Mr. Justice P. Sathasivam pronounced the
judgment of the Bench comprising Self and Hon’ble Dr.
Justice B.S. Chauhan.

The appeal is allowed.

           [ Usha Bhardwaj ]              [ Savita Sainani ]
              Court Master                   Court Master


[ Signed reportable judgment is placed on the file ]

18
19