High Court Patna High Court - Orders

Arun Kumar Sharma vs The State Of Bihar &Amp; Anr on 9 August, 2010

Patna High Court – Orders
Arun Kumar Sharma vs The State Of Bihar &Amp; Anr on 9 August, 2010
        IN THE HIGH COURT OF JUDICATURE AT PATNA

                  Cr.Misc. No.15413 of 2010
           ARUN KUMAR SHARMA @ ARUN SHARMA
                           & ORS
                            Versus
                  STATE OF BIHAR & ANR
                             With
                  Cr.Misc. No.44542 of 2009

                      ARUN KUMAR SHARMA
                                  Versus
                    THE STATE OF BIHAR & ANR
                                 -----------
      For the Petitioners : Sarvashri Birendra Kumar Sinha,
                                        Senior Advocate
                                        Alok Kumar Sinha,
                                        Advocate.
      For the State        : Shri Dashrath Mehta, APP
      For the O.P. No.2 : Shri Baxi S.R.P. Sinha, Sr. Advocate
                                   -------
                                ORDER

The two petitions have been heard together as facts of the two

cases from which they arise, in most of their parts, are common and most

of them are also admitted and the two are being disposed of by the

present common order.

The petitions relate to complaint petitions filed by a single

complainant, namely, Prakash Chandra Gupta who has claimed himself

to be the sole owner and proprietor of a firm named and styled as M/s

Hanuman Ram Mahavir Ram Traders, its registered office being in

Mirganj (Gopalganj). As regards the accused persons in the two

petitions, petitioner Arun Kumar Sharma (Cr. Misc. No. 44542 of 2009)

is an accused common in both the complaint petitions which were filed

by the complainant Prakash Chandra Gupta vide Complaint Case no.

1277 of 2009 and 2744 of 2009. In fact, all the petitioners in Cr. Misc.
2

No. 15413 of 2010 also figured as accused in the earlier petition of

complaint bearing number 1277 of 2009, but none except petitioner

Arun Kumar Sharma was summoned by order of summoning passed in

the above noted complaint case on 8.9.2009. The remaining petitioners

of Cr. Misc. No. 15413 of 2010 have been summoned in Complaint

Petition no. 2744 of 2009 by order dated 19.9.2010. The two

summoning orders were also similar, as the accused persons of the two

cases who are the petitioners before this Court, prima facie, appeared to

the Magistrate who passed the two orders committing offence under

section 406 of the IPC.

The admitted fact is that the petitioners were Director or Members

of the Board of Directors of M/s Shri Baidyanath Ayurved Bhawan

Private Limited, Patna. The above noted firm was engaged in

manufacture of Ayurvedic drugs and was marketing it at the relevant

time in the undivided State of Bihar through the complainant‟s firm. It

appears that after separation of the State of Jharkhand from Bihar, the

manufacturer-company requested the complainant‟s firm to take up the

sales of its products within the territory of Jharkhand and, accordingly,

an agreement was reached (Annexure 2 to both the petitions) and that

was signed by the representatives of the two sides. Some terms of

business were settled down between the parties and those are stated in

various paragraphs of the written agreement. The grievance of the

complainant is confined to the terms which appeared in paragraph 19 of

Annexure 2.

3

Complaint Case no. 1277 of 2009

It was alleged by the complainant in the aforesaid complaint that

as per the agreement reached between the parties, the complainant‟s firm

carried on the marketing of the products of the manufacturers within the

territory of the State of Jharkhand after its creation in the year 2000 and

invested a huge sum of money in it. All on a sudden, on 1.4.2009, the

manufacturing company closed down its business in the territory of

Jharkhand and as per the balance sheet of accounts paid Rs.32,51,885/-

to one of the agents of the complainant D.N. Shrivastava. But, while

settling the accounts in terms of the business, the firm of the accused

persons misappropriated the money which was to be paid to the

complainant for carrying out the business from his establishment at

Mirganj and wrongly incorporated the same with dishonest intention in

the balance sheet of accounts (Annexure 4 to the petitions) and thus,

misappropriated the amount which was due to be paid to the

complainant. It is stated by the complainant that the manufacturing

company stopped dealing with the complainant‟s firm at Mirganj since

1.4.2009 and the firm of the accused persons were obliged to pay him

Rs.16,45,824, for the payment of which, a notice through the Advocate

of the complainant was issued on 12.5.2009 and which was responded

by the firm of the accused persons on 15.5.2009 and in that reply, the

accused persons pointed out that the balance sheet of account by which

Rs.32,51,885 was paid to the complainant through its agent D.N.

Shrivastava, was the accumulated payment of all the dues to the
4

complainant and there was nothing due to be paid to him. Thus, in the

facts of the above noted complaint case, the complainant claimed that

the accused persons had misappropriated a sum of Rs.16,45,824 and did

not pay it in spite of repeated correspondences and requests, as may

appear from the statements made at page 6 of the complaint petition.

Complaint Petition No. 2744 of 2009

While making statements of facts and allegations against the

accused persons, the complainant appears alleging that an amount of

Rs.10,09,935/- as charges were required to be paid by the

manufacturing firm of the accused persons on account of various charges

which were required to be paid as per the terms of agreement (Annexure

4) and in spite of request being personally made by the complainant on

16.11.2009, the accused persons refused to pay stating that the same had

already been paid by Annexure 4. The other facts regarding the

appointment of firm of the complainant and its sales agent for the State

of Jharkhand and for the State of Bihar through its office at Mirganj and

Ranchi remained the same as has just been pointed out while stating the

facts of the earlier complaint petition in the earlier paragraphs.

Shri Birendra Kumar Sinha, learned senior counsel appearing on

behalf of the petitioners in the two petitions, has advanced a common

argument for seeking the relief of quashing of the two orders summoning

the two petitioners in the two petitions and thereby the quashing of the

prosecution launched against them through the two petitions. It was

contended, while drawing the attention of the court towards some of the
5

admitted facts, that the complainant‟s firm was appointed C & F Agent

originally for the whole of the State of Bihar and on creation of the State

of Jharkhand they were requested to carry on the business within the

territory of Jharkhand through their offices at Ranchi and accordingly, an

agreement in the form of Annexure 4, was entered into which, indeed,

set down certain terms of business. However, in due course of time, the

manufacturing company, M/s Shri Baidyanath Ayurved Bhawan Private

Limited, changed its policy of marketing of its products and started

marketing them through its own branches established in different cities

including Ranchi and Mirganj and sent a notice of termination of

agreement by Annexure 3 which is dated 31st December, 2008. It was

signed by petitioner Arun Kumar Sharma and another office bearer of

the manufacturer firm, namely, Bikram Sharma. It was indicated in the

agreement that the management has decided not to continue further the

agreement dated 25.7.2003 with effect from 1.4.2009 due to their own

distribution policy and as such the statutory obligation, after assessment

of sales tax, etc., be completed before the date of termination of

agreement which was to take effect, as stated above, on 1.4.2009. It was,

as such, submitted that on the 30th April, 2009 the letter, Annexure 4

along with the attached account sheet which indicated a total balance of

dues which was to be paid by the manufacturers to the agent, i.e., the

notice was sent to the complainant which was accompanied by a cheque

dated 28.4.2009 of the value of Rs.32,51,885 and accordingly, that

cheque was received by the appointed agent of the complainant, namely,
6

Prakash Chandra Gupta namely Sri D.N. Shrivastava. The cheque was

received on 30th April, 2009 and accordingly, a receipt was granted by

Annexure 5. It was contended that the facts stated by the complainants in

the two complaint petitions on the same head of non payment of other

charges, as might have been admissible under the agreement between the

parties, also appeared varying. In the earlier complaint case bearing

number 1277 of 2009 the complainant claimed that the outstanding dues

which was required to be paid to him, was Rs.16,45,824 but in the next

complaint he was quantifying the amount at Rs.10,09,925 and was

making a false, inadmissible claim in spite of having received the total

settlement amount as per final accounts by Annexure 4, the balance

sheet of settlement of account. It was submitted that the facts, if taken on

their face value to be true, may not constitute an offence under section

406 of the IPC, as firstly, the payments were due to be made by the

manufacturers only when it could be covered by the terms of agreement

and if the same were not paid as alleged, then it could be giving rise to a

civil liability for which the complainant had already filed a suit before a

competent Civil Court. Secondly, it was submitted, that the offence of

section 406 IPC may not be constituted on the facts of the case as no

dishonest intention could be shown part of the petitioners specially when

the facts are to be tried by a competent Civil Court on account of the

same being asserted and denied. Shri Sinha submitted that the allegations

and statements of facts made in the two complaint petitions do not

constitute the necessary ingredients constituting the offence of section
7

406 IPC as the facts do not indicate that there was any entrustment of

any property and secondly, that the property was dishonestly

misappropriated or brought into personal use of the petitioners by them

after being entrusted by the petitioners.

As against the above, Shri Baxi S.R.P. Sinha, learned senior

counsel appearing for the complainant took me to the two paragraphs of

Annexure 4, the written agreement admittedly entered into by the two

sides and, while admitting that for enforcing the terms of contract a suit

has been filed by the complainant before the competent court of civil

jurisdiction, submitted that the facts stated in the complaint petition do

constitute an offence of criminal breach of trust and misappropriation as

defined by section 405 of the IPC. He read out the contents of the

complaint petition to me in the above context. It was submitted that the

notice, Annexure 3, which was terminating the C & F agency of the

complainant, was confined to Jharkhand and it never spoke about

Mirganj and, as per paragraph 19 of the agreement, the expenditures

which were incurred by the complainant on those counts remained

unsettled. It was contended that without terminating the agreement the

balance sheet showing the settlement of account, Annexure 4, was

created in such a way as to indicating the settlement of admissible dues

of the complainant to the manufacturers and that showed the dishonest

intent of the accused persons. Shri Sinha placed before me a bench

decision of this Court reported in 2010(2) PLJR 1029 (Ram Sajjan Sah

Vs. State of Bihar) to submit that the powers of the court under section
8

482 of the Code of Criminal Procedure are exceptional powers and those

could be used very sparingly in rare cases and the present were not the

petitions in which that special power was required to be used. Shri Sinha

also placed before me in the above context a decision of the Supreme

Court rendered in Zandu Pharmaceutical Works Limited Vs. Sharaful

Haque reported in 2005(1) PLJR 95 (SC) in which it has been held that

the inherent powers should not be exercised to stifle the legitimate

prosecution and that the High Court should normally refrain from giving

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

hazy. Shri Sinha cited the third decision of the Supreme Court in M/s

Indian Oil Corporation Vs. NEPC India Limited 2006 AIR SCW 3830

where it has been held that where facts constituted both civil and

criminal liabilities, criminal proceedings could not be terminated by

virtue of section 482 of the Code of Criminal Procedure. Shri Sinha

further submitted that the prospective defence has never to be considered

and the documents which have been annexed as Annexures to the two

petitions fall in that category of materials and, as such, the orders must

not be quashed after perusing them.

There could not be any quarrel with the principle of law that the

powers of the High Court under section 482 of the Code of Criminal

Procedure were extraordinary, exceptional powers which have to be used

very sparingly in rare cases and further that it has never to be used where

the facts constitute an offence only because the accused might have

some very strong defence and further because the case may be of such a
9

class as could be ending in acquittal. The decisions cited by the learned

counsel for the opposite party take a view, as indicated above and this

Court is very much aware, that the power is never to be utilized for

stifling a legitimate prosecution. But, this has also to be kept in mind that

if the facts admitted directly or obliquely or even the records which are

produced which are bilateral between the parties to a proceeding

containing admissions of parties, facts explained away the criminal

liabilities of the prospective accused who could have been summoned,

then it may not be a case of putting the accused on trial. In addition to

the above, it is also a well known legal position that after considering the

materials produced before it, the court may find it not expedient in the

interest of justice to allow the continuance of the prosecution, if it comes

to a conclusion that the very prospect of ultimate conviction of the

accused could be bleak. The forum of courts are sacrosanct and

established only for imparting justice. If such a sacrosanct forum is mis-

utilized or is allowed to be utilized for any oblique purpose, without any

real cause for setting the criminal law in motion, then it could simply

breed hardship to a person as his personal liberties and properties may be

put to jeopardy. This is the reason that the courts have to act, if it appears

to it, that it was in the interest of justice as also to prevent the abuse of

the process of the court that the prosecution should not be allowed to

continue.

It was rightly contended by Shri Baxi S.R.P. Sinha, learned

counsel for the opposite party that the prospective defence of the accused
10

has never to be considered for quashing a proceeding in exercise of

court‟s power under section 482 of the Code of Criminal Procedure. But,

this has firstly to be found out as to whether the facts which are placed

on record by the accused, who has been summoned, were really his

prospective defence or were facts placed so as to explaining away the

allegations and making out a case as if there was no commission of any

offence. Such a situation may be available to a court if the accused

produced before the court the documents which could contain

admissions of the complainant or which could indicate as to what was

the real state of affairs as regards the allegations of commission of

offence. Such admitted facts, if give rise to an inference that the facts

alleged in the complaint petition in tandem with the facts brought on

record by the accused through some admitted statements or documents

specially in a case of commercial transaction, did not constitute an

offence and merely gave raise to a liability which could be adjudicated

upon by the Civil Court, then in that case, it could be utterly an abuse of

the process of the court if such a proceeding is allowed to continue. If

the facts appear like, what I have just pointed out, then the case

presented before the court through some admitted documents, ceases to

be the defence of an accused and becomes the bilateral statements of the

parties to the proceedings and that document must not be ignored as,

ultimately, the purpose of vesting the High Court with the inherent

powers under section 482 of the Code is to prevent the abuse of the

process of the court and also to ensure the delivery of justice.
11

In the present set of petitions, there is a written agreement and that

agreement is admitted by the complainant also when he was making

such a statement in the complaint petition of Complaint Case no. 1277 of

2009 as also that of 2744 of 2009. The reference to agreement dated

25.7.2003 appears made in both the complaint petition at their respective

pages no. 3. Thus, it has always to be assumed that transactions between

the parties and the creation of fiduciary relationship on that account was

through mutually agreed terms which had been reduced into writing in

the form of agreement noted above. It is not denied that there was a

statement in the agreement indicating that the agreement was to

terminate automatically on 31st March, 2006 and it is also not denied that

the agreement was terminated by notice dated 31st December, 2008 on

account of the reason that the manufacturers had decided not to continue

with the agreement further with effect from 1.4.2009 due to the

formulation of their own distribution policy. The same notice which is

annexed to both the petitions as Annexures 3, indicates that the

complainant was „advised‟ to complete all statutory obligations and

assessment of sales tax before the above mentioned date of termination

of agreement. There is no denial of the fact that this notice dated

31.12.2008 was received by the complainant rather, it appears from

Annexure 4 which is a letter dated 30th April, 2009 addressed to the

complainant that he was requested by sending a statement of account

with the above letter to receive cheque bearing no. 344050 dated
12

28.4.2009 drawn on HDFC Bank, Patna in favour of the firm of the

complainant and to return the unsold stock.

It appears that the above letter (Annexure 4) which was containing

the complete balance sheet of the accounts, which was to the tune of

Rs.31,51,885, was responded to by the complainant by Annexure 5

which is an authorisation dated 30th April, 2009 by which he had

authorised Shri D.N. Shrivastava, to hand over all the unsold goods lying

in the godown at Ranchi to one of the employees of the manufacturers

and, accordingly, he had attested the signatures of Shri D.N. Shrivastava.

It further appears that the said D.N. Shrivastava received full and final

payment of Rs.32,51,885 as per statement of accounts dated 30.3.2009

by the above cheque no. 344050 dated 28.4.2009. Annexure 6 is the

receipt under the signature of appointed agent of the complainant, Shri

D.N. Shrivastava, showing the receipt of the above account and thus, the

settlement of account between the parties.

The complainant does not deny that he did not receive the amount

of Rs.32,51,885 through the cheque noted above, rather he admits

receiving the cheque and the amount conveyed through it to him, when

he alleged that the petitioners dishonestly and fraudulently showed

through that cheque the payment of the dues for providing services to

them by the complainant from his Mirganj Establishment. Thus, what he

denies is that the balance sheet of account which was presented by the

manufacturer to the complainant was fabricated so as to containing the

accounts also of the transaction between parties from Mirganj office of
13

the complainant. In the first complaint, i.e., Complaint Petition no. 1277

of 2009, the complainant stated that he was not paid an amount of

Rs.16,45,824.80 paise only which was due to be paid to him on account

of the activities which was carried out by his firm from Mirganj

establishment. It is admitted that agreement for carrying on the activities

as C & F Agent of the manufacturers had also been terminated from

1.4.2009. In the subsequent complaint, i.e. Complaint petition no. 2744

of 2009, the complainant did not make any such statement that the

amount of Rs.16,45,824.80 was due to be paid to him by the

complainant and instead alleged that the charges on different heads as

per paragraph 19 of the terms of contract amounting to Rs.10,09,935 had

not been paid to him. Thus, the complainant alleged that it was an act of

misappropriation by the accused persons.

What appears from the above facts is that the balance of amount

was transmitted and received by the complainant by Annexure 3 which

is a letter dated 30th April, 2009 which was accompanied by balance

sheet of accounting and that was in respect of full and final statement of

account of trades, both at Mirganj and Ranchi firms of the complainant.

On receipt of such balance of account, the complainant had appointed

out one of his agents to receive the cheque which was to be paid towards

all his dues and accordingly, the agent Shri D.N. Shrivastava, after

receipt of the cheque, granted receipt in the form of Annexure 6. This

receipt in the form of Annexure 6 is on the letter head of the

complainant‟s firm. As such, it could be very difficult for the court to
14

accept that the final settlement of accounts which was of the value of

Rs.32,51,885 did not include the whole of the settlement of accounts on

all heads which was due to be paid by the manufacturers to the

complainant. This is in the above background that this court has to

consider whether an offence under section 406 of the IPC could be made

out.

Section 406 of the Indian Penal Code punishes the offence of

criminal breach of trust which has been defined by section 405 of the

IPC which reads as under:

“405. Criminal breach of trust.— Whoever, being in any manner
entrusted with property, or with any dominion over property,
dishonestly misappropriates or converts to his own use that
property, or dishonestly uses or disposes of that property in
violation of any direction of law prescribing the mode in which
such trust is to be discharged, or of any legal contract, express or
implied, which he has made touching the discharge of such trust,
or willfully suffers any other person so to do, commits “criminal
breach of trust”.”

From a perusal of the above provision, it may appear that for

constituting the offence of criminal breach of trust, the necessary

ingredients are that any property should either be entrusted to a person or

the person be put in dominion over that property. The person so being

entrusted with the property or having the dominion over it, must be

shown to have misappropriated it or to have converted that property to

his own used or has dishonestly used or disposed of that property in

violation of any direction of law prescribing the mode in which such

trust is to be discharged, or of any legal contract, express or implied,
15

which he has made touching the discharge of such trust, or willfully

suffers any other person so to do.

There is a large course of judgments of the Supreme Court itself

which have been reported in AIR 1953 SC 478, AIR 1956 SC 575, AIR

1968 SC 700 and AIR 1972 SC 1490, which indicate that in order to

creating the offence which has been defined by section 405 of the IPC, it

was necessary that the property should be entrusted to the person. What

is implied by entrustment was that the property should have been

transferred from its real owner to the accused so that he could have it in

his possession. The other alternative mode of putting the property in

possession of the accused might be that he had dominion over that

property. Here, in the present case, there was no entrustment of any

property as there was no transfer of any property from the complainant

to the accused persons or their firms in any form. In fact, the

complainant had not parted with a single paisa and thereby had not put

anything in trust for him in custody of the accused persons. But, still, if

the complainant could show that the accused persons had the dominion

over any property which could ultimately be belonging to him even by

virtue of the result of a trade agreement, then its non-payment might be

giving rise to one of the ingredients of the offence that the accused

persons could be having the dominion over the property which could be

ultimately belonging to the complainant. But then, for deciding this

ingredient of the offence, the court has to consider the terms of

agreement and the liability of paying any amount as a result thereof. At
16

the same time, the court has also to remind itself that while considering

the dominion of the accused over any property whether in fact any

property had merely accrued to the accused persons as a result of non

payment, etc. to the complainant of any amount which might have been

due on account of some performance of the part of contract arising out of

the written terms of agreement. To illustrate, the very agreement in

question, vide paragraph 19, required the manufacturers, i.e., the

employers of the accused persons to pay certain charges on account of

some services being provided or being performed by the complainant

under different heads, as indicated by that paragraph 19 of the

agreement. The relevant part of the agreement i.e., paragraph 19,

required the manufactures to pay to the firms of the complainant

remuneration equivalent to 4% commission on sales value of the

produce in the financial year which was to be paid annually at the end of

the financial year and that payment was to be admissible after excluding

taxes which have been indicated in paragraph 19 (a) of the terms of

agreement. The manufacturers were also to pay certain service charges,

like, the reimbursement of actual cost incurred by the complainant‟s

firm on courier and postage, telephone and STD, cartage charges from

Hanuman Ram Mahavir Ram Trader‟s godown to transporter‟s godown

as also the cost of repacking. But, the above charges were to be

reimbursed to the complainant‟s firm by the manufacturers only when

the actual vouchers were to be produced for payment.
17

As may appear from the above, the payments could be due only

when the vouchers were really produced before the manufacturers, i.e.,

before the accused persons. This goes to indicate that the entitlement of

the complainant to a property could accrue only when the real vouchers

had been presented by him or his firm to the manufacturers or the

officials who were responsible for handling such vouchers and further

responsible for making payment. If there was no production of any

vouchers, then there could not be any question of generating any

property and, as such, there could not be any further question of the

property being within the dominion of the accused. As I have just

pointed out, these facts have to be discerned after reading carefully the

admitted terms of agreement as is available in the present case.

The complainant stated that he was entitled to Rs.16,45,824.80

and Rs.10,09,935 only because the settlement of account which was

received by him and the payment accordingly in that behalf did not

contain payment for carrying out the activities of C & F agent from his

Mirganj office as also on account of non payment of admissible

authorised charges in the light of paragraph 19 of the written agreement.

He has not denied, as I have pointed out earlier also, that the balance of

account and the payment of Rs.32,51,885 was received by him. Thus,

the complainant admits the validity of the document which is Annexure

4 to the present petition and the receipt of the payment. What is alleged

by him does not appear supported by any material facts inasmuch as the

complainant, in his complaint, has not alleged that he presented the
18

vouchers which were required under the agreement to be presented and

in spite of that he was not paid money which was to be paid to him. The

balance sheet settling the account indicates that payment of Rs.32,51,885

was in terms of payments on all heads and nothing was due to be paid.

Thus, from the admitted facts of the case, it could not be said that

the accused persons had any dominion over any property which could be

belonging to the complainant. Besides, there is a complete lack of

dishonest intention. Dishonest intention pre-supposes the intent to cause

wrongful loss to a person by wrongful gain by the accused. The terms of

contract are written. If there was any violation, it could be creating a

civil liability only because the complainant does not appear coming out

with any clean and clear statement as regards putting the accused

persons in dominion over any of the properties or part thereof, which

could be said belonging to him. It remains a matter which could be in the

realm of accounting and settlement of account. In commercial

transactions, there could not be any end of accounting unless the parties

are fully satisfied after settling the same. If there are admitted written

terms of contract, then the terms of contract may not be constituting any

criminal offence under the facts, as have been presented before this

Court. Besides, the complainant appears filing a civil suit for recovery of

whatever was due to him from the manufacturers who were responsible

as per the agreement existing between the parties.

In my considered view, the breach of contract in the present case,

even if it could be available – though there does not appear any element
19

of such breach, – shall never give rise to an offence under section 405 of

the Code which could be punishable under section 406 of the IPC.

Thus, on discussion of the facts and the materials available on the

record what is found is that the facts alleged did not constitute any

offence for which the petitioners should have been summoned. The

continuance of the summoning orders passed in the two complaint

petitions and the continuance of the prosecution on that account, to me,

appears complete abuse of the process of the court and it appears

expedient in the interest of justice that the two petitions be allowed and

the two proceedings be quashed.

In the result, these petitions are allowed and the proceedings are

quashed.

(Dharnidhar Jha, J.)

Patna High Court
The 9th August, 2010,
A.F.R./Anil/