High Court Jharkhand High Court

Badal Kumar Ghosh vs State Of Jharkhand & Anr on 29 March, 2010

Jharkhand High Court
Badal Kumar Ghosh vs State Of Jharkhand & Anr on 29 March, 2010
             In the High Court of Jharkhand at Ranchi

                    W.P.(Cr.) No.25 of 2009

             Badal Kumar Ghosh ...........................Petitioner

                    VERSUS

             State of Jharkhand and another...Respondents

             CORAM: HON'BLE MR.JUSTICE R.R.PRASAD

             For the Petitioner     : Mr.G.C.Jha
             For the Respondent no.2: Mr. Rajan Raj

13.   29.3.10

. This writ application has been filed for quashing the entire

criminal proceeding of Complaint Case no.2758(M) of 2002

(T.R.No.1865 of 2006) pending in the court of Judicial Magistrate, 1st

Class, Ranchi including the order dated 26.11.2002 whereby the

Chief Judicial Magistrate, Patna took cognizance of the offence

under Section 85(a) of the Employees’ State Insurance Act, 1948

(hereinafter referred to as ‘the Act’).

It appears that petitioner’s sweet meat shop being run in the

name and style of “Sweet Corner” at Ashok Nagar, Ranchi when was

inspected by the Insurance Inspector in the month of December,

1999, it was found that the employer had engaged 12 employees in

the process of manufacturing of sweet meat in his shop falling within

the definition of ‘factory’ as defined in Section 2(12)(a) of the Act

and as such, the employer was liable to pay contribution for the

employees for the period from April, 1999 to 30.9.2001 under

Section 40 read with Section 39 of the Act within the time prescribed

but no such contribution had been deposited with the said insurance

and, therefore, a complaint was lodged in the court of Chief Judicial

Magistrate, Patna alleging therein that on account of non-deposit of

the contribution, the petitioner committed offence under Section

85(a) of the Act. Upon which, cognizance of the offence was taken
2

by the Chief Judicial Magistrate, Patna on 26.11.2002 under Section

85(a) of the Act against the petitioner.

In course of time, under the order of the Patna High Court,

an order was passed on 4.7.2006 by the Chief Judicial Magistrate,

Patna to transfer the case to the court of competent jurisdiction of

the State of Jharkhand. Thereupon record was received in the court

of Chief Judicial Magistrate, Ranchi on 2.8.2006. Thereafter the

petitioner on receiving notice, appeared in the case and then police

paper was supplied to the counsel appearing for the petitioner.

Thereupon, substance of accusation was explained on 7.2.2007 to

which the accused pleaded not guilty and claimed to be tried.

However, subsequently, an application was filed on behalf of

the complainant praying therein to frame charge against the

petitioner. A rejoinder to that application was filed on behalf of the

petitioner. After hearing, the court did find that vide its order dated

22.5.2007 that sufficient materials are there to frame charge under

Section 85(a) of the Act and hence, directed the petitioner to appear

physically so that charge be framed. But the petitioner instead of

appearing physically before the court below, filed an application

under Article 226 of the Constitution of India after almost one and

half year before this Court on 4.2.2009 whereby entire criminal

proceeding and also the order taking cognizance were challenged.

Mr.G.C.Jha, learned counsel appearing for the petitioner

submits that provision of Employees’ State Insurance Act, 1948 is

not applicable as the petitioner, who was having sweet meat shop

had never employed more than 7 employees and as such,

establishment of the petitioner never comes within the definition of

‘factory’ as defined in Section 2(12)(a) of the Act and therefore, the

entire prosecution is misconceived and the order taking cognizance is

fit to be quashed.

3

Mr.Rajan Raj, learned counsel appearing for the respondent

no.2 submits that the point raised on behalf of the petitioner cannot

be subject matter for its adjudication before this Court in exercise of

extraordinary jurisdiction rather raised can only be decided during

trial as to whether the petitioner had engaged more than 10

employees or not in the process of manufacturing of sweet meat

and that the trial court, while hearing on a petition filed on behalf of

the complainant for framing of charge did find sufficient material to

frame charge under Section 85(a) of the Act and instead of

challenging that order, this writ application has been filed wherein

order taking cognizance of the offence has been challenged and

under this situation, this writ application is fit to be rejected.

Having heard learned counsel appearing for the parties, it

does appear that it is the case of the complainant when inspection

was made by the Insurance Inspector, 12 employees were found

engaged by the petitioner in the sweet meat shop and as such, the

petitioner under the Act was liable to pay contribution as the

establishment of the petitioner falls within the definition of ‘factory’

as defined in Section 2(12)(a) of the Act which fact is being disputed

at this stage by taking plea that the petitioner had never employed

more than ten persons, rather the shop was being run with the help

of 2-3 employees and rarely it exceeds 6-7 employees. This issue

needs to be decided in course of the trial as the matter raised in

defence cannot be taken into consideration for quashing the entire

criminal proceeding.

Accordingly, I do not find any merit in this writ application and

hence, this writ application is dismissed.

( R.R. Prasad, J.)
ND/