High Court Punjab-Haryana High Court

Criminal Misc. No.A-778-Ma Of … vs K.L.Jindal And Others on 17 December, 2008

Punjab-Haryana High Court
Criminal Misc. No.A-778-Ma Of … vs K.L.Jindal And Others on 17 December, 2008
Criminal Misc. No.A-778-MA of 2007                   -1-

                                 ****


IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH

1.                      Criminal Misc. No.A-778-MA of 2007
                        Date of decision : 17.12.2008

Haryana Agro-Industries Corporation Ltd.       .....Appellant

                        Versus
K.L.Jindal and others                          ...Respondents

2.                      Criminal Misc. No.A-779-MA of 2007


Haryana Agro-Industries Corporation Ltd.       .....Appellant

                        Versus
K.L.Jindal and others                          ...Respondents

3.                      Criminal Misc. No.A-780-MA of 2007


Haryana Agro-Industries Corporation Ltd.       .....Appellant

                        Versus
K.L.Jindal and others                          ...Respondents

4.                      Criminal Misc. No.A-781-MA of 2007


Haryana Agro-Industries Corporation Ltd.       .....Appellant

                        Versus
K.L.Jindal and others                          ...Respondents

5.                      Criminal Misc. No.A-782-MA of 2007


Haryana Agro-Industries Corporation Ltd.       .....Appellant

                        Versus
 Criminal Misc. No.A-778-MA of 2007                               -2-

                                       ****


K.L.Jindal and others                                     ...Respondents

CORAM : HON'BLE MR. JUSTICE S. D. ANAND

Present:    Mr.Pankaj Gupta, Advocate for the appellant

             Mr. Arun Sharma, Advocate for the respondent No.1.

             Mr. Hari Om Sharma, Advocate for respondent no.4.

S. D. ANAND, J.

The appellant- complainant- Haryana Agro-Industries

Corporation Ltd. has filed a plea under Section 378 (4) of the Code of

Criminal Procedure to obtain leave to appeal against the order dated

13.9.2007 vide which the learned Trial Court had dismissed the complaint

filed by the appellant-complainant under Section 138 of the Negotiable

Instruments Act against the respondents/accused and acquitted the latter

i.e. respondents/accused.

Before proceeding to undertake the adjudicatory exercise, it

would be appropriate to notice, at the very outset, that the learned

counsel for the parties agreed that the appellant/applicant had already

invoked the arbitration clause as between it and three promoters and even

an award has been passed by the Arbitrator in favour of the

appellant/applicant and against the three promoters.

It is common ground that two promoters i.e. S.K.Kansal and

T.N.Singla had already been ordered to be discharged by this Court. This

fact, even otherwise, is noticed in the order under challenge itself.

The appellant is a Public Sector Undertaking of the

Government of Haryana and has been incorporated as a Government

company. In terms of an ‘Assisted Sector Agreement’ dated 26.4.1995,

executed between the appellant and the three promoters (K.L.Jindal,

S.K.Kansal and T.N.Singla, out of which two promoters S.K.Kansal and
Criminal Misc. No.A-778-MA of 2007 -3-

****

T.N.Singla have already been discharged by this Court) agreed to

collaborate with each other “for the profitable implementation and setting

up of the project for the production of the refined oil, vanaspati ghee and

distilled oil through a company already got incorporated by the private

promoters under the name and style of Shivaka Industries Ltd. at Barwala

(Distt. Ambala).” The equity share holding of the appellant therein was to

the extent of Rs. 34 lacs. Clause 24(b) of the said Agreement provided

that the private promoters i.e. the accused No.1 to 3 “shall be bound to

purchase the said equity share-holding of the complainant Corporation in

the company after the expiry of the period of three years from the date of

commencement of commercial production by the company or at the expiry

of a period of five years from its incorporation, whichever is earlier.” The

appellant having been incorporated on 29.6.1992 and the commercial

production by it having commenced with effect from 7.12.1995, “the buy-

back of the equity share-holding of the complainant Corporation became

due on 28.06.1997 against the consideration of Rs.48,20,356/-,

determined as per the Clause 24(c) of the Agreement ibid.” The

promoters expressed inability to discharge the liability in the context of buy-

back aforementioned at one go and requested for being allowed to pay the

due amount in instalment. After discussion, the promoters agreed to

make initial payment of Rs. 10 lacs in the month of October, 1997 and the

balance amount in monthly instalments of Rs.5.00 lacs each. This buy-

back arrangement was accepted by M/s Golden Land Development (India)

Ltd., which is the accused No.4, on behalf of the private promoters being

the sister concern of M/s Shivaka Industries Ltd. The said private

promoters (accused No.1 to 3) and M/s Golden Land Development (India)

Ltd. (accused No.4) were, however, required to execute a supplementary
Criminal Misc. No.A-778-MA of 2007 -4-

****

tripartite agreement with the complainant Corporation in which a clause of

penal interest @ 3% p.a. Over and above the documentary rate of interest

from the date of default committed by the private promoters of M/s Shivaka

Industries Ltd. was to be stipulated.

Thereafter, M/s Golden Land Development (India) Ltd.

(hereinafter referred to as “M/s Golden Land”) issued post dated cheques

under reference which were payable during the month of May, 1998.

Those cheques were issued on behalf of the promoters. However, those

cheques bounced on account of ‘stop payment instruction’ by the drawer.

The appellant issued a registered statutory notice to the M/s Golden

Land. That notice was received undelivered thereby giving rise the

presumption that it had been duly delivered because it had been issued on

the last indicated address of the M/s Golden Land.

On appraisal of the evidence adduced at the trial, the learned

Trial Magistrate dismissed the complaint on a finding that appellant had

failed to prove the ingredients of offence under Section 138 of the

Negotiable Instruments Act. For recording that finding, learned Trial

Magistrate noticed that no contract at all could be infer to have been

effectuated as between the appellant and M/s Golden Land. In the

absence of tripartite agreement which both the parties were required to

sign in pursuance of the offer made by the M/s Golden Land (Annexure A-

1) and the acceptance thereof by the appellant vide Annexure A-2. In that

context, the following relevant observations were made by the learned Trial

Magistrate:-

“33. Before filing the present complaint, the complainant

had served a legal notice, which is statutory, Ex.C6 upon the

accused persons. Perusal of the same is very much relevant
Criminal Misc. No.A-778-MA of 2007 -5-

****

for fastening any kind of liability upon the accused No.4. It is

pertinent to mention here that the present proceedings are not

regarding any criminal liability of the accused for not honouring

the buy-back agreement as also admitted by CW1 but

regarding the criminal liability regarding the dishonouring the

cheque in question, Ex.C4. The cheque in question was

issued by the accused No.4, so at the maximum there will be

criminal liability of the accused No.4 only, if the other

ingredients of Section 138 of the Negotiable Instruments Act

are proved. On the basis of dishonouring of the cheque in

question, no criminal liability can be fastened upon the

accused No.1 to 3 and admittedly, the accused No.2 & 3 who

had approached the Hon’ble High Court had been discharged.

34. Now resuming with the legal notice, Ex.C6, it has been

recited therein that there was a liability of the three promoters

of M/s Shivaka Industries i.e. accused No.1 to 3 under the buy-

back agreement that was worked out as Rs.48,20,356/-,

Accused No.4 had given a offer to the complainant vide letter

(Ex.C3) for purchasing the shares of M/s Shivaka Indusries as

per the terms and conditions contained in FAC, on behalf of

the promoters of M/s Shivaka Industries. That offer was

accepted by HAIC (Complainant Corporation) with a express

condition that the promoters had to sign a tripartite agreement

and that agreement was not signed till the date of notice and

admittedly, till date. The Complainant Corporation had

accepted the cheques of the accused No.4 subject to the

condition that the promoters had to sign a tripartite agreement
Criminal Misc. No.A-778-MA of 2007 -6-

****

within a week. There would have been liability of the accused

No.4 only when the tripartite agreement would have been

signed.

35. The learned counsel for the complainant has argued that

the accused No.4 had made the offer vide Ex.C3, which was

accompanied with the cheques and it was accepted by the

Complainant Corporation vide its resolution Ex.C-11, so the

cheque in question was issued against the legal liability. But

this court does not find merit in such arguments. Admittedly,

the accused No.4 had made an offer to the Complainant

Corporation vide Ex.C3 to purchase shares of M/s Shivaka

Industries on behalf of the promoters on the same terms and

conditions as agreed between the promoters of M/s Shivaka

Industries and the Complainant Corporation. In response to

that offer, the Complainant Corporation passed resolution

Ex.C11. The accused No.4 was allowed to purchase the

shareholding of the Complainant Corporation on behalf of the

promoters as per the revised terms as indicated in the agenda

placed before the Board of Directors before the meeting in

which the said resolution was passed. No such agenda has

been produced or proved in the present proceedings. But one

thing is clear that the offer of the accused No.4 was not

accepted as givne in the letter Ex.C3. Certain new terms and

conditions were imposed.

xxx xxxx xxxxx

41. In the instant case, the offer of the accused No.4

vide Ex.C3 was not accepted as it is but certain conditions
Criminal Misc. No.A-778-MA of 2007 -7-

****

were imposed, meaning thereby the offer was accepted with a

variance, so it amounted to counter proposal offer, which was

not accepted by the accused, so there was no contract

between the Complainant Corporation and the accused No.4

to buy the shares of M/s Shivaka Industries. When there was

no contract, the question of any legal liability of the accused

No.4 to issue the cheque in question and also on the date

when the cheque was presented by the complainant

Corporation for encashment, does not arise at all. When there

was no liability on the part of the accused No.4 to issue the

cheque, it rightly instructed its banker to stop the payment and

accordingly, the main ingredient of the offence under Section

138 of the Negotiable Instruments Act i.e. the cheque has to

be issued in discharge of any debt or liability, is not proved.”

Learned counsel appearing on behalf of the appellant argues

that the impugned order deserves outright invalidation in view of the fact

that there was a presumption of existence of liability in terms of the

provisions of Section 139 of the Negotiable Instruments Act which

(presumption) had not rebutted by the M/s Golden Land by adducing any

evidence to that effect.

Learned counsel for the appellant otherwise is not in a position

to contest the factual finding by the learned Trial Court that no tripartite

agreement between the appellant and M/s Golden Land came to be

executed.

It may be noticed that M/s Golden Land had otherwise nothing

at all to do with the contract between the appellant and the promoters. It is

only in the event of inability on the part of the promoters to comply with the
Criminal Misc. No.A-778-MA of 2007 -8-

****

buy-back clause that M/s Golden Land are averred to have agreed to buy-

back the equity shares of SIL held by HAIC. M/s Golden Land had agreed

to do so in pursuance of arrangement which it had with the promoters.

That matter came up for consideration before the Board of Directorsat its

meeting held on 17.11.1997 wherein the Managing Director of the

corporation was authorised “to enter into a supplementary agreement with

private promoters in such cases where the private promoters fail to buy

back the shareholding of the Corporation on due dates as per the Financial

Collaboration Agreement entered into with them for setting up project

under the assisted/joint sector scheme.” The resolution further resolved

that “the Managing Director of the Corporation is authorized to impose

penalty @ 3% from the date of default over and above the interest rate

being charged at the time of release of equity in the project by other

Development Financial Institutions for term loans or the prevailing rate of

interest being charged by Development Financial Institutions for terms loan

of 5 years tenure on the date of default, which ever is higher. In case of

further default penal interest @ 3% over and above the agreed interest be

charged besides retaining the option of proceeding against the promoters

and the company as per the original FCA.” The resolution further provided

that “M/s Golden Land Development India Limited is allowed to buy back

the shareholding of HAIC on behalf of the promoters as per the revised

terms as indicated in the agenda placed before the meeting.”

It is, thus, apparent that appellant and M/s Golden Land had

to enter into supplementary which would have governed the agreement

between them. As already noticed, no such agreement came to be

executed between them at all. It cannot, thus, be said that M/s Golden

Land had undertaken any liability on behalf of promoters which (liability)
Criminal Misc. No.A-778-MA of 2007 -9-

****

could be enforced by a resort to provisions of Section 138 of the

Negotiable Instruments Act. Though there can be no dispute with the

provisions of law that a non party to the contract can issued a cheque in

respect of debt incurred by another and the non honouring of that cheque

(on account of insufficiency of funds) would render that party liable to

prosecution under Section 138 of the Negotiable Instruments Act, it is

evident in the present case no legal agreement came to be executed as

between the appellant and M/s Golden Land.

In the light of the above discussion, the petitions are held to be

denuded of merits and are ordered to be dismissed.

December 17, 2008                                  (S.D. ANAND)
Pka                                                    JUDGE