Bombay High Court High Court

Mannath Balchandran vs Forbes Forbes Campbell And Co. … on 15 November, 1995

Bombay High Court
Mannath Balchandran vs Forbes Forbes Campbell And Co. … on 15 November, 1995
Equivalent citations: 1996 CriLJ 2131, 1996 (2) MhLj 932
Bench: R Vaidyanatha


ORDER

1. The main petition is directed against the order dated 12th October, 1994, in Criminal Case No. 2/S of 1991 on the file of Additional Chief Metropolitan Magistrate, 40th Court, Girgaum, Bombay. The criminal application is filed alleging that one Mr. S. K. Dighe has committed forgery in signining a fabricated vakalatnama and hence action may be taken under Sections 467, 471 and 193 of the Indian Penal Code. Mr. Dighe has filed reply to this application. Both the main revision and the criminal application are heard together and are disposed of by this judgment.

2. The facts which are necessary for the disposal of this revision application are as follows :-

The petitioner-accused was working as a General Manager in the first respondent Company called as “Forbes Forbes Campbell & Co. Ltd.” He was given a flat for his residence by virtue of his appointment as an officer of the company. It appears the petitioner resigned his job by giving three months notice dated 20th October, 1987, but the company accepted the resignation with immediate effect. Then the company wrote a letter dated 9th December, 1987 calling upon the petitioner to hand over the possession of the flat and also car bearing No. MAR 694. The petitioner sent a reply alleging that he is a tenant of the flat and is entitled to protection under the Bombay Rent Act. Since the petitioner did not vacate and hand over possession of the flat, the company filed a private complaint in the Court below alleging that he has committed an offence punishable under Section 630 of the Companies Act. It is further alleged that since the accused was entrusted with the possession of the flat and he refused to vacate it and using it for his own purpose, he has also committed an offence of criminal breach of trust which is punishable under Section 408 of the Indian Penal Code.

The prosecution examined one witness viz. P.W. 1 S. K. Dighe.

After hearing both the sides, the learned Magistrate passed the impugned order under which he held that there is sufficient material on record to frame charges against the accused for offences punishable under Sections 630 of the Companies Act and 408 of the Indian Penal Code. Being aggrieved by the impugned order, the accused has come up in revision.

3. The learned Counsel for the petitioner has questioned the correctness and legality of the impugned order. It was argued that the complainant company is no longer in existence since it has amalgamated with another company and now a new company has come into existence. It was, therefore, argued that it was only the new company which can continue the prosecution and since the new company has not come forward with any application to continue with the prosecution, the old company which is no longer in existence cannot continue the prosecution, and therefore, the order of framing charges has to be set aside. It was also argued that during the pendency of the case the company has sold the flat in question to a third person. It was, therefore, argued that when the complainant is no longer the owner of the flat, it cannot continue the prosecution. It was further argued that the power of attorney of P.W. 1 has come to an end after the amalgamation of the complainant company with another company, and therefore, he has no right to give evidence on behalf of the company. Some other minor contentions were urged which will be considered at the appropriate time. On the other hand, the learned Counsel for the first respondent-complainant supported the impugned order. It was argued on behalf of the first respondent-complainant that the new company will continue the prosecution and will make an appropriate application in the Court below. It was argued that the order of framing charge does not suffer from any illegality or infirmity and hence it is not open to challenge in this Court under Section 397 of the Code of Criminal Procedure.

It was argued that Mr. Dighe has signed the vakalatnama in the present revision application without mentioning the name of the company where he is now working and thereby the vakalatnama is bad in law and hence he has committed a forgery and is, therefore, liable for action. It was argued on behalf of Mr. Dighe that he has committed no such offence.

4. The two points that fall for determination are :-

(1) Whether the order of framing charge by the trial Court is not sustainable ?

(2) Whether Mr. Dighe has committed any offence in signing the vakalatnama and is liable for action ?

POINT No. 1

5. The complaint was filed by the original complainant Forbes Forbes Campbell & Co. Ltd. It is an admitted fact that this original complainant company came to be amalgamated with another company called “Gokak Patel Vokart Limited” and then on amalgamation a new company came into existence in the name of “Forbes Gokak Limited”. The new company came into existence, after the amal gamation was approved by the High Court in Writ Petition No. 77 of 1992, with effect from 27th October 1992.

It was, therefore, argued on behalf of the accused that the original company is no longer in existencce and hence the prosecution cannot continue by the original complainant. In my view, the argument is well founded. The original company has ceased to be in existence and a new company with a new name viz. “Forbes Gokak Limited” has come into existence, and therefore, the new company alone can continue the prosecution. This is also not disputed by the learned Counsel for the complainant. In fact, the amalgamation scheme clearly provides for it.

The scheme of amalgamation as approved by the High Court has provided for such a contingency in clause 6 of the scheme which reads as follows :-

“6. All suits, actions and proceedings by or against the Transferor Company pending and/or arising on or before the date on which this Scheme shall finally take effect shall be continued and be enforced by or against the Transferee Company as effectually as if the same has been pending and/or arising against the Transferee Company.”

In view of this clause in the scheme, the original company can no longer continue the prosecution and it is only the new company which can continue the prosecution. The scheme clearly provides that all the properties of the transferor company vest in the new company, called as transferee company in the scheme.

6. There is no provision in the Code of Criminal Procedure to meet a contingency of this type. We can gather the intention of the Legislature by referring to Section 302 of the Code of Criminal Procedure. It clearly provides that the Court has discretion and power to allow the prosecution of a case to be conducted by any person.

Suppose in a given case the complainant dies, then what should happen. There is no provision in the Code of Criminal Procedure that the complaint abates on the death of the complainant. The fact that the old company has ceased to exist in the eyes of law is almost like the death of the complainant. In such a case the Court can very well invoke the power under Section 302 of the Code of Criminal Procedure and entrust conduct of prosecution of the case to another person.

The matter is no longer res integra and is covered by a direct authority of the Apex Court Ashwin Nanubhai Vyas v. State of Maharashtra. That was a case where the complainant had died. The question was whether the prosecution should abate or some other person can be permitted to conduct the prosecution. The Apex Court observed that there is no specific provision in the Code of Criminal Procedure to deal with such a situation, and therefore, Section 302 of the Code of Criminal Procedure was invoked. In that case on the death of the complainant, the learned Magistrate had permitted the mother of the complainant to conduct the prosecution. The order was upheld by the Apex Court.

There are decisions also of various High Courts where a similar view is taken that on the death of the complainant, the prosecution can be entrusted to some other person vide AIR 1969 Mysore 221 : (1970 Cri LJ 59), Subbamma v. Kannanpachari, 1969 Cri LJ 1297 (Mad), A. R. Balsubramaniam v. Palani and 1984 Cri LJ 1326 (Andh. Pra.), M. Govindaiah Naidu v. Y. Kamalamma.

The learned Counsel for the petitioner invited my attention to a case reported in 1993 Cri LJ 364 (Kerala), Hajee P. M. Meeranan v. P. Venugopal, Special Officer, where a complaint had been filed by the Municipality and had ceased to exist and a Panchayat had been formed. It was held that since the original complainant is no longer in existence, the complaint cannot be continued. In my view, this decision is distinguishable on facts. The first reason is that it was a summons case where there is a provision for dismissal of a complaint on the death of or absence of the complainant on any particular day vide Section 256 of the Code of Criminal Procedure. But we are concerned with a warrant case pertaining to a cognizable offence. The other distinguishing feature is that there is no provision in law that a Panchayat after abolition of a Municipality can continue the proceeding. But here in our present case Clause 6 of the amalgamation scheme clearly provides that the Transferee company is entitled to continue all the pending proceedings of the transferor company. In addition to this there is also a statutory provision viz. Section 394 of the Companies Act where there is a clear provision that the transferee company can continue the proceedings initiated by or against the transferor company.

The learned Counsel for the petitioner also referred to . General Radio and Appliances Co. Ltd. v. M. A. Khader, where it is clearly held that after amalgamation the old company ceases to exist. There is no dispute about this proposition of law.

7. From the above discussion we find that once the complainant is no longer in existence for any reason under Section 302 of the Code of Criminal Procedure, the Court has power to entrust the conduct of the prosecution to any person. This is further re-enforced by the fact that Clause 6 of the amalgamation scheme and Section 394 of the Companies Act provide for such a contingency viz. a new company can continue all the pending proceedings of the transferor company.

Though I agree with the learned Counsel for the petitioner that the original complainant has ceased to exist, the complaint cannot be dismissed or rejected. The complaint can be prosecuted by the successor company. In the petition at 2-3 places it is asserted that the new company has not come forward to file an application to continue the prosecution. Even at the time of arguments, the learned Counsel for the petitioner contended that it is only the transferee company which is entitled to continue the prosecution in view of Clause 6 and no application is filed by the new company to come on record or for permission to continue the prosecution. The learned Counsel for the first respondent submitted that the transferee company is very eager to continue the prosecution and will make appropriate application before the learned Magistrate for permission to continue the prosecution.

For these reasons, my finding is that the original complainant company being not in existence cannot continue the prosecution. However, the transferee company alone has a right to continue the prosecution. It is open to the transferee company to file appropriate application under Section 302 of the Code of Criminal Procedure before the learned Magistrate for permission to continue the prosecution. It is not a case of a transferee company being substituted for the original complainant company. The name of the original complainant should continue on record. But it can be mentioned “original complainant company now represented by the transferee company” for conducting the prosecution. On such application being filed by the transferee company, the learned Magistrate shall permit the transferee company to continue the prosecution according to law.

8. Another serious arguments urged on behalf of the petitioner is that since the company has already sold the disputed flat to a third person, it cannot maintain the complaint and it cannot continue the prosecution. It was argued that the Court can take note of subsequent events. There is no dispute that the Court has a right to take note of subsequent events. The fact that the original complainant company has sold the property to a third person by a registered sale deed dated 26th September, 1991 is not in dispute. In fact, the sale deed has been produced by the complainant company in the Court below. The argument of the learned Counsel for the petitioner that on the date of framing charge the complainant should be the owner of the flat cannot be accepted. The relevant date is the date of the offence. Admittedly, the complainant company was the owner of the flat when it had given the flat to the accused in view of his service in the company. But the defence is that the accused was a tenant under the company and is entitled to protection under the Rent Act. The accused refused to vacate the premises in spite of notice by the complainant. Hence if the allegations in the complaint are proved, then an offence has been committed by the accused on the date of the complaint. The subsequent sale of the property by the complainant will not erase the offence, if any, committed by the accused.

Let me illustrate by giving examples. A prosecution is launched for not depositing the provident fund by a company within time or for not furnishing/filing the returns within time. If the company has subsequently paid the provident fund or filed the returns, it will not exonerate the company. The offence once committed cannot be obliterated by subsequently making the payment or filing the return. That may be a circumstance to give a lesser punishment or to take a lenient view. But the offence is committed if once the amount is not paid within time or if the return is not filed within time.

Let us take a case where the offence alleged against the accused is one of criminal trespass to the complainant’s house on a particular day. Subsequently, the complainant may sell the house. Can it be said that the offence no longer survives since the complainant is no more the owner in possession of the house ? The Court is concerned with the commission of the offence on the date alleged in the complaint and not about subsequent transfer of the property.

9. Similarly, in the present case the complainant’s case is that even after acceptance of resignation, the accused did not surrender the premises and refused to vacate the premises in spite of notice. If once these allegations are proved, the accused has committed an offence on the date of the complaint or prior to it. The subsequent sale of the property by the complainant is wholly irrelevant for deciding the question whether the accused had committed an offence on the date the complaint came to be filed.

No doubt, the learned Counsel for the petitioner raised a question that on conviction to whom the property should be delivered.

10. Section 630 of the Companies Act. 1956 reads as follows :-

“S. 630 Penalty for wrongful withholding of property :- If any officer or employee of a company –

(a) wrongfully obtains possession of any property of a company, or

(b) having any such property in his possession, wrongfully withholds it or knowingly applies it to purpose other than those expressed or directed in the articles and authorised by this Act,

he shall, on the complaint of the company or any creditor or contributor thereof, be punishable with fine which may extend to one thousand rupees.

(2) The Court trying the offence may also order such officer or employee to deliver up or refund, within a time to be fixed by the Court, any such property wrongfully obtained or wrongfully withheld or knowingly misapplied or in default, to suffer imprisonment for a term which may extend to two years.”

From a perusal of the section we find that it is in two parts. The first part Sub-section (1) provides for conviction. The second part provides for the consequential order of delivering the property.

As far as the first part is concerned, if the allegations in the complaint are proved, then the accused can be safely convicted and sentenced to pay fine. This is irrespective of the question whether during the pendency of the case the complainant has sold the property to a third person.

As far as the second part viz. Sub-section (2) of Section 630 of the Companies Act is concerned, the Court has a discretion to order return of the property. It is interesting to note that Sub-section (2) does not say to whom the property should be delivered. It just gives a discretion to the Court to order return of the property. It may be that in a given case if the Court comes to the conclusion that the complainant is no longer the owner of the property and is not entitled to possession of the property, it may not pass any order under Sub-section (2) at all. The Court may also give some directions whether the property should be given to the purchaser from the complainant. We are not concerned with that question at this stage. Whether the Court is in a position to pass an order under Section 630(2) of the Companies Act is not at all material for our present purpose. Even if it is accepted for the argument sake that the Court may not be able to pass an order under Section 630(2) of the Act regarding return of the property since the complainant has sold the same to a third person, there is no legal bar for the Court to record conviction under Section 630(1) of the Companies Act, provided of course the complainant proves his case. Hence in my view, the subsequent sale of the property by the complainant during the pendency of the case is not at all relevant and it will not affect the maintainability or continuation of the prosecution of the accused.

11. It was argued that Mr. Dighe who was examined as P.W. 1 has no right to give evidence since his power of attorney came to an end as soon as the complainant company ceased to be in existence after amalgamation. It was, therefore, submitted that the evidence of P.W. 1 is not legal evidence and cannot be looked into. It was further argued that there should be legal evidence before the Court to sustain framing of charge.

It is true that the power of attorney given by the complainant company came to an end as soon as the company amalgamated itself with the new company. Even without power of attorney any person who is acquainted with the facts of the case can enter the witness box and give evidence. There is no necessity for a power of attorney at all to give evidence in Court. We must bear in mind that P.W. 1 was a responsible officer holding the position of Assistant Secretary in the complainant company. Now in the new company after amalgamation he is the General Manager.

The learned Counsel for the petitioner invited my attention to a case Atul Mathur v. Atul Kalra, in support of his contention that in case of any bona fide disputes between the company and the accused in a case of this type, the matter should be left to the Civil Court for decision. But the Supreme Court has pointed out that a mere assertion of a different version by the accused is not sufficient to make it a bona fide dispute. In fact in that case on facts it was held that dispute raised by the accused was not a bona fide dispute. It is always a question of fact which has to be decided on the facts and circumstances of each case. Anyhow it is open to the accused to urge this contention at the time of final arguments before the learned Magistrate after the trial is completed. However in the said decision relied on by the learned Counsel for the petitioner, the Apex Court has also held that Sales Manager of the company is competent to file a complaint on behalf of the company as per instructions from the head office. In that case also there was some dispute regarding the nature of the power of attorney. The view of the High Court that even if the power of attorney did not confer a right on the officer to file a criminal complaint, still the officer has a right to file such a complaint on instructions from the company was upheld by the Apex Court. The view of the High Court that even if there is some irregularity it is curable under Section. 465 of the Code of Criminal Procedure was also upheld by the Apex Court. The Apex Court further pointed out that there is no material to show that because of the alleged irregularity any failure of justice has been occasioned. These observations of the Apex Court are a clear answer to the contention of the learned Counsel for the petitioner.

In my view, P.W. 1 being an officer, now holding the rank of General Manager in the new company, has right to give evidence with or without power of attorney. Further at the time of arguments it is brought to my notice by the learned Counsel for the complainant that even the new company has given a power of attorney to P.W. 1. It is open to P.W. 1 to produce the power of attorney given by the new company before the learned Magistrate.

12. The learned Counsel for the petitioner also invited attention of the Court to a judgment reported in (1995) 6 JT (SC) 433 : (1995 AIR SCW 4140) (V. M. Shah state of Maharashtra). That was a case where the accused had been convicted for an offence under Section 630 of Companies Act. But subsequent to the conviction, there was a finding in a civil suit that the accused was a tenant. In view of the subsequent finding by the civil Court, the Supreme Court allowed the appeal and set aside the conviction. In my view this decision has no bearing on the point under consideration. In the present case there is no such subsequent finding by the civil Court accepting the defence of the accused. It is not a subsequent event as such. The finding of the Civil Court about tenancy goes to the inception viz. the date on which the accused was put in possession. Since the accused was put in possession as tenant from the beginning in view of the finding of the Civil Court, it was held in that case that his conviction under Section 630 of the Companies Act would not be sustainable.

It was argued that the charge framed in this case is vague since it only mentions “the complainant” without mentioning the name of the complainant. There is no merit in this submission. Who is the complainant can be easily seen by referring to the complaint. The accused had been supplied with a copy of the complaint and he knows who is the complainant viz. the old company. Hence no prejudice will be caused to the accused if the name of the company is not mentioned in the charge and it refers only to the complainant.

13. The learned Counsel for the complainant contended that the accused has been dragging on the proceeding on one pretext or the other by filing application or applications in the Court below. It was, therefore, submitted that the Court should not encourage the accused to adopt obstructionist tactics. In my view, direction can be given to the Trial Court to expedite the trial of the case. Nothing more can be done at this stage.

After hearing both the sides, I find that there is no merit in the petition so far as the challenge to framing of charges is concerned. Hence the petition has to fail.

Point No. 1 is answered accordingly.

POINT No. 2.

13A. The only grievance made out in the application and also at the time of arguments is that Mr. Dighe has signed the vakalatnama without mentioning his designation and without mentioning the name of the company. It is, therefore, alleged that the accused has committed forgery and has filed a fabricated vakalatnama and that Mr. Dighe has committed offences under Sections 467, 471 and 193 of the Indian Penal Code. In my view, the application is wholly misconceived.

If the vakalatnama is not property signed by a person by showing the name of the company, the vakalatnama can he rejected by the Court. 1 do not find any force in the submission that Mr. Dighe has committed any of the offences mentioned above. Mr. Dighe had been made a respondent in the cause title of the revision application. The first respondent is shown as “Forbes Forbes Campbell & Co. Ltd. represented by Mr. Dighe”. Therefore, Mr. Dighe has a right to file the vakalatnama. It may be that on the date when the vakalatnama was filed in the case, he could not show the name of the old company since it is no longer in existence and he cannot show his designation in the new company since the new company has not been made party to the revision application. Hence in my view, Mr. Dighe has not committed any impropriety much less any offence as alleged in the application. Hence in my view, Criminal Application No. 2103 of 1995 has no merit and is liable to be dismissed summarily.

14. Before parting with the case, it is made clear that the new company has every right to continue the prosecution which was launched by the old company. The new company viz. “Forbes Gokak Limited” shall file an application under Section 302 Cr.P.C. for permission to conduct the prosecution filed by the original complainant, within a period of six weeks from today. On such application being filed, the learned Magistrate shall permit the said new company to continue the prosecution under Section 302 Cr.P.C. The name of the old company shall continue in the cause title of the complaint. But below the name of the complainant, amendment may be made as “prosecution permitted to be conducted by the new company by mentioning the name and address of the new company”.

15. In the result, both Criminal Revision Application No. 319 of 1994 and Criminal Application No. 2103 of 1995 are hereby dismissed. The order of framing charges by the learned Magistrate is confirmed, subject to the observations made in para 14. The Trial Court is directed to expedite the trial of the case and dispose it off within four months from the date of receipt of the copy of this order.

16. Order accordingly.