High Court Rajasthan High Court

Mohan Lal vs State Of Rajasthan on 23 November, 1994

Rajasthan High Court
Mohan Lal vs State Of Rajasthan on 23 November, 1994
Equivalent citations: 1995 CriLJ 2403, 1995 (1) WLC 180
Author: B Arora
Bench: B Arora


ORDER

B.R. Arora, J.

1. These two miscellaneous petitions arise out of the order dated 2-11-92, passed by the Special Judge, Essential Commodities Cases (Additional Sessions Judge), Jodhpur, by which the learned Additional Sessions Judge dismissed the two revision petitions (Criminal Revision Petition No. 153/ 92 Mohan Lal v. The State and Criminal Revision Petition No. 154 of 1992 (Mohan Lal v. The State) filed by the petitioner. As the controversy involved in both the miscellaneous petitions is the same, therefore, both these miscellaneous petitions are disposed of by this common Order.

2. Petitioner Mohan Lal was working with “the Jodhpur Central Cooperative Bank” (in brief, ‘the Bank’) as the Branch Manager. While he was posted at the Osian Branch of the bank during the period of June 1980 to May 31, 1982, an FIR was registered against the petitioner for committing criminal breach of trust and cheating the bank by altering the valuable securities under Sections 409 and 420 IPC. While working as the Branch Manager at the Paota Branch (Jodhpur) of the Bank during the period 4-6-82 to 31-7-82, an FIR was registered against the petitioner at Police Station, Mahamandir, Jodhpur, for committing criminal breach of trust by him with an intention to defraud the bank and he mutilated and falsifed the accounts of the bank. After necessary investigations in both the aforesaid cases, the police presented challans against the petitioner in the Court of the learned Chief Judicial Magistrate, Jodhpur. The learned Chief Judicial Magistrate took cognizance against the accused-petitioner and thereafter framed the charges in both the cases. Aggrieved with the order framing the charges, the petitioner approached this Court and the criminal revisions, filed by the petitioner, challenging the orders framing the charges, were dismissed by this Court. The learned Magistrate thereafter proceeded with recording of the statements of the witnesses. The petitioner thereafter moved applications in both these cases for dropping the criminal proceedings on the ground that the proceedings were taken by the Department under Section 74 of the Rajasthan Co-operative Societies Act for the repayment of the amounts regarding which the petitioner is alleged to have committed criminal breach of trust and, therefore, the criminal proceedings with respect to these very items cannot continue and the continuation thereof will amount to abuse of the process of the Court and, therefore, the criminal proceedings against him should be dropped. The learned Chief Judicial Magistrate, by his order dated 1-11-1991, rejected both these applications filed in the aforesaid two criminal cases. The petitioner, aggrieved with the order dated 1-11-91, passed by the learned Chief Judicial Magistrate, Jodhpur, rejecting his applications in both the cases, preferred revision petitions and both the revision petitions were decided by the learned Special Judge, E. C. Act Cases (Additional Sessions Judge), Jodhpur, by his order dated 2-11-92, who dismissed the revision petitions filed by the petitioner. It is against this order that the petitioner has preferred these two miscellaneous petitions challenging the order passed by the Court below. Criminal Miscellaneous Petition No. 37 of 1993 relates to the FIR lodged against the petitioner at Police Station, Mahamandir, Jodhpur, while Criminal Miscellaneous Petition No. 38 of 1993 relates to the FIR lodged against the petitioner at Police Station, Osian.

3. It is contended by the learned counsel for the petitioner that where an accused is charged with the offence of criminal breach of trust with regard to certain items, and the question of civil liability with respect to those items has been determined by the competent Court, the criminal proceedings must therefore be dropped as its continuation will be an abuse of the process of the Court, in support of its contention, learned counsel for the petitioner has placed reliance over: Rajendra Kumar v. The State of West Bengal, 1969 Cri LJ 243, Kaviraj Basudevananda v. The State, 1970 Cri LJ 632, Shyam Sunder Banka v. The State of Madhya Pradesh, 1983 (2) Crimes 109, Mohan Lal v. The Jodhpur Central Co-operative Bank, (S. B. Criminal Misc. Petition No. 1007 of 1985 – decided on 1 -3, 90), Thakur Jugal Kishore Sinha v. Sitamarhi Central Co-operative Bank Ltd., AIR 1967 SC 1494 : (1967 Cri LJ 1380) and Sohan Lal v. The State of Rajasthan, 1991 Cr LR (Raj) 343. The learned Public Prosecutor and the learned counsel for the Bank, on the other hand, have supported the order passed by the Court below and submitted that the enquiry envisaged under Section 74 of the Rajasthan Co-operative Societies Act (in short, ‘the Act’) is in the nature of a departmental enquiry by the Registrar, Co-operative Societies, to order the defaulter to contribute by way of compensation for the losses caused to the bank and does not determine any civil right of the parties. Even otherwise, their further contention is that the enquiry under Section 74 of the Act is an administrative enquiry and not in the nature of criminal proceedings before a competent Court and the departmental enquiry, under the Rules, does not amount to prosecution and punishment for an offence and, therefore, both – the criminal proceedings as well as the administrative proceedings and, also, the civil proceedings – for the recovery of the amount, can go simultaneously and the order passed by the learned Court below does not require any interference. In support of his contention, learned counsel for the Bank has placed reliance over: S. A. Venkataraman v. Union of India, AIR 1954 SC 375 : (1954 Cri LJ 993). The learned counsel for the Bank has, also, raised a preliminary objection that the present miscellaneous petitions are nothing but second revision petitions, which are not maintainable in view of the statutory bar put by Sub-section (3) of Section 397 Cr. P. C. and merely by changing the nomenclature, the statutory bar cannot be overcome and the miscellaneous petitions, filed by the petitioner, therefore, deserve to be dismissed on this very ground. In support of its contention, learned counsel for the bank has placed reliance over : Bishambar Lal v. The State, 1991 WLN (1)191, and Moosa Hussein Sanghar v. The State of Gujarat, 1993 (1) JT SC : AIR 1994 SC 1479.

4. I have considered the submissions made by the learned counsel for the parties.

5. Before dealing with the merit of the case, I would first like to consider the preliminary objection raised by the learned counsel for the Bank regarding the maintainability of these miscellaneous petitions. Sub-section (3) of Section 397 Cr. P. C. puts a statutory bar on entertaining the further revision by the same person if his or her earlier revision petition made to the High Court or the Sessions Judge has been rejected. In view of the provisions of Section 397(3) Cr. P. C, the second revision petition by the same person is, therefore, not maintainable. In order to over-come this difficulty, the petitioner has filed these miscellaneous petitions, though the relief prayed for in both these miscellaneous petitions is with respect to setting aside the order dated 1-11-91 by which the learned Chief Judicial Magistrate dismissed the applications filed by the petitioner. These miscellaneous petitions, filed by the petitioner, are nothing but the second revision petitions and merely by changing the nomenclature the statutory bar of Section 397(3) Cr. P. C. cannot be over-come and the powers under Section 482 Cr. P. C. cannot be utilised for exercising the powers which are expressly barred by the provisions of Sub-section (3) of Section 397 Cr. P. C. The powers under Section 482 Cr. P.C. can be exercised only when it is necessary to make such order to give effect to any order passed under the Code or to prevent the abuse of the process of the Court or otherwise to secure the ends of justice. None of the conditions, envisaged for the exercise of the powers under Section 482 Cr. P. C. are present in the case and, therefore, the inherent powers under Section 482 Cr. P. C. cannot be used in these miscellaneous petitions. It has been held by the Apex Court in: Rajan Kumar Machananda v. The State of Karnataka, 1990 Cr. LR SC 60, that “merely by saying that the jurisdiction-of the High Court for exercise of its inherent powers was being invoked, the statutory bar could not have been over-come. If that would have been permitted, every revision facing the bar of Section 397(3) Cr. P. C. could be labelled as a petition under Section 482 Cr. P. C.” The same view has been reiterated by the Apex Court in the case of: Dharampal v. Ramshri, (1993) 1 SCC 435 : (1993 Cri LJ 1049), and it has been observed by the Apex Court that “it is now, well settled that the inherent powers under Section 482 of the Code cannot be utilised for exercising the powers which are expressly barred by the Code.” The petitions, filed by the petitioner, are nothing but revision petitions though the nomenclature given to them is the “miscellaneous petitions” and as such they are not maintainable in view of Sub-section (3) of Section 397 Cr. P. C. The preliminary objection, raised by the learned counsel for the Bank is, therefore, sustainable.

6. The next question, which requires determination’ in the present cases is: whether after completion of the enquiry by the Registrar under Section 74 of the Rajasthan Co-operative Societies Act, the petitioners can be prosecuted and punished for the offences under Sections 409 and 420 IPC. i n the case registered at Police Station, Mahamandir, Jodhpur, and/or for the offences under Sections 409, 466, 467 and 471 IPC for the case registered against him at Police Station, Osian? The contention of the learned counsel for the petitioner is that in the proceedings under Section 74 of the Act with respect to these very items, the question of civil liability of the petitioner has been determined by the Registrar and as such the continuation of the criminal proceedings with respect to the same items/amount will be abuse of the process of the Court. In Thakur Jugal Kishore Sinha v. Sitamarhi Central Co-operative Bank Limited, AIR 1967 SC 1494 : (1967 Cri LJ 1380), the question for determination for the Apex Court was: whether the Assistant Registrar, Co-operative Societies, was a ‘Court’ within the meaning of Contempt of Courts Act? It was in respect to the contempt proceedings initiated against the contemnor that the matter was considered by the Apex Court with respect to Bihar Co-operative Societies Act. According to Section 57 of the Bihar Co-operative Societies Act, with respect to the disputes which fall under Section 48 of the Act, the jurisdiction of the ordinary Civil and Revenue Courts is ousted and the civil or revenue disputes, which fall under Section 48 of the Bihar Act are wholly triable by the Registrar and, therefore, the Apex Court, in those circumstances held that “for the purpose of Contempt of Courts Act, the Registrar or the Assistant Registrar, to whom the power has been delegated, is a ‘Court’ discharging the same functions and duties in the same manner as a Court of Law, is expected to do.”

It was in these circumstances that for the purpose of Contempt of Court Act, the Registrar was treated as ‘the Court’. In the present case, there is no such provision, rather sub-section (3) of Section 74 of the Rajasthan Co-operative Societies Act clearly provided that Section 74 of the Act will apply notwithstanding that such person or the officer may, have incurred a criminal liability by his act or omission. This judgment, therefore, does not apply to the facts and circumstances of the present cases.

7. In Rajendra Kumar Ruia Versus the State of West Bengal, 1969 Cri LJ 243, accused Rajendra Kumar Ruia, in pursuant to, a hire-purchase agreement with the complaint, re-possessed the vehicle hired because of the default of the complainant to pay the instalment amounts: The complainant lodged a complaint under Section 411 I.P.C, against the accused on the ground that he was the owner of the vehicle concerned. In the meantime, the accused filed a civil suit against the complaint for the declaration of the and possession over the vehicle. A compromise-decree was passed, by which the accused was declared as the owner of the vehicle. Accused Rajendra Kumar, therefore, raised an objection that in view of this compromise-decree, the criminal proceedings against him should be dropped. It was held by a Single Bench of Calcutta High court that “in view of the compromise decree over the same subject-matter, a criminal proceeding should be dropped and its continuation will amount to abuse of the process of the Court.” It was, in view of the compromise arrived at between the parties — in which the rights of the parties were accepted by themselves that the proceedings Were dropped. This judgment of the Calcutta High Court, also, does not apply to the facts and circumstances of the present case. In Kaviraj Basudevananda v. The State 1970 Cri LJ 632, a suit was filed by the plaintiff in the Civil Court which was decreed. Later on, a criminal proceeding under Section 406, I.P.C was instituted. After considering the facts and circumstances of the case, a Single Bench of Calcutta High Court came to the conclusion that “it is abundantly clear, that the relief prayed-for in the instant proceeding in a criminal case is a civil one and proper determination of the suit, that has been raised, the Criminal Court is, perhaps, not the proper forum.” It was in these circumstances that the dispute lodged was of civil nature and that can be decided by the competent Civil Court and, therefore, the learned Single Judge of the Calcutta High Court held that “having regard to the fact that over the same subject-matter a suit was, also, filed in the Civil Court and the same was decreed, continuation of the present proceeding in the criminal Court would be unwarranted and untenable.” This case is, also, distinguishable from the present cases and does not apply in the facts and circumstances of the cases in hand. In Shyam Sunder Banka v. State, of Madhya Pradesh 1983 (2) Crimes 109, there was a long and intimate relations between the accused and the complainant. The accused, being the Commission Agent in Grains and the complainant being a merchant in the grains and there were numerous transactions on commission basis between them and it was found difficult to determine the extent to which the complaint was duped by misrepresentation or cheating by the accused to part away with the money or goods alleged to be the subject-matter of breach of trust and cheating. The Single Bench of Madhya Pradesh High Court, therefore, held that “it would be a dispute essentially of a civil nature and not of criminal nature.” As the Court held that the dispute in the matter is essentially of a civil nature, therefore, criminal proceedings were dropped. This judgment is, also, not helpful to the petitioner because the controversy in the present matters is purely of criminal nature as held by this Court that the charges were rightly framed against the petitioner and the revision petitions against the orders framing the charges, were dismissed by this Court. This case of M. P. High Court is, therefore, not applicable in the present cases. In a D. B. judgment of this Court in Mohan Lal’s case, the controversy involved in the present cases was not for consideration before the Division Bench. The Division Bench, while considering the provisions of Section 74 of the Act vis a vis the disciplinary proceedings and the procedure to be adopted in the cases wherein departmental proceedings are contemplated against an employee or they are initiated against him, that the Division Bench held that Sections 70 to 74, of the Act operate in different field. This judgment is, also, of no help to the petitioner as the controversy involved in the present case is a different one. In Sohan Lal v. State 1991 Cri. LR (Raj) 343, Sohan Lal was working as the Chairman, Cashier-cum-Accountant and Manager of the Samiti. During the Financial Years 1972-73 and 1973-74, certain amounts were debited as having been advanced to different firms for the purpose of purchasing Peddy but the firms were bogus and the entries were falsely made in the Cash Book. According to Bye-law 41, he was prosecuted for the offences under Sections 408, 467/34 and 468, I.P.C. Sohan Lal preferred a miscellaneous petition for quashing the proceedings. A Single Bench of this Court held that there is nothing on record to show that any voucher regarding disbursement of this amount bears the signatures of the petitioner and not even a single entry was signed by Sohan Lal but the same were signed by one Shanti Lal Porwal. The Assistant Registrar, therefore, discharged the petitioner from the liability as the entries were made by Shanti Lal Porwal and not by petitioner Sohan Lal and, therefore, in those circumstances the proceedings against Sohan Lal were dropped. This case is, also, of no assistance to the petitioner because in the present cases the charges have been framed against the petitioner and the revision petitions filed by the petitioner against the orders framing the charges, were dismissed. Thus a prima facie case against the petitioner to proceed with against him, is made out. The cases, on which reliance has been placed by the learned counsel for the petitioner, are, therefore, of no assistance to the petitioner.

8. In S.A. Venketaraman v. Union of India, AIR 1954 SC 375: (1954 Cri LJ 993),an enquiry against petitioner S. A. Venketaraman under the Public Servants Enquiry Act, 1850, was initiated and for the same act the petitioner was, also, prosecuted. An objection was raised by the accused-petitioner that in view of Article 20(2) of the Constitution of India, the two proceedings with respect to the same item cannot be allowed to continue and the prayer for quashing the criminal proceeding was made. The Apex Court, after considering the law on the point, held that “the language of Article 20 and the words actually used in Article 20(2) afford a clear indication that the proceedings in connection with the prosecution and punishment of a person must be in the nature of a criminal proceeding before a Court of law or a Judicial Tribunal and not before a Tribunal which entertains a departmental or an administrative enquiry even if set-up by a statute but which is not required by a law to try a matter judiciously on a legal evidence.” While laying down this proposition of law, the Apex Court followed the law enquciated in Makbool Hussain’s case (reported in AIR 1953 SC 325 : 1953 Cri LJ 1432). This case, thus, fully applies to the present controversy. The object of the enquiry under Section 74, of the Act is to check the conduct of such person who has taken any part in the organisation or management or who is or has, at any time, being an officer or employee of a society, has made any payment contrary to the Act, the Rules or the Bye laws or has caused any deficiency in the assets of the society by breach of trust or wilful negligence or has misappropriated or fraudulently retained any money or property belonging to such society. This Section empowers the Registrar to hold an enquiry to examine the conducts of the guilty person(s) and if after enquiry such person is found guilty then the Registrar may order him to repay or restore the money or property or any part thereof with interest at such rate pr to pay contribution or cost or compensation to such extent as it considers just and equitable. Sub-section (3), of Section 74, of the Act makes it clear that this Section shall apply, notwithstanding that such person or officer may have incurred criminal liability by his act or omission. The application of this Section, thus, excludes the prosecution of a person under the Criminal Law. The enquiry envisaged under Section 74, of the Act is an enquiry regarding the liability of the petitioner for the payment of the amount which have been paid/ parted with by him contrary to the provisions of the Act, the rules or the Bye-laws or the person has caused any deficiency in the assets of the society arid in this enquiry the decision regarding the embezzlement of the amount has not to be gone into as the scope of the enquiry is very much limited. The enquiry is purely of an administrative nature though set up under the Rules and not in the nature of a criminal proceeding before a Court of law and thus, the administrative enquiry under Section 74, of the Act does not amount to prosecution and punishment for an offence. This Section does not create any offence nor provides any punishment for it, but makes provision only for the defaulter to contribute for the payment of the amount which was paid by him contrary to the provisions of the Rules. The enquiry is not related to any offence under any Penal Statute and relates only to the conduct and the liability of the petitioner. Thus, the liability of the petitioner, determined under Section 74, of the Act, does not bar the jurisdiction of the Criminal Court for taking action against him under the Indian Penal Code or any other Penal Statute;

9. The conduct of an employee regarding payment contrary to the provisions of the Act, the Rules or the Bye-laws, makes him liable under the Civil law as well as under the Rajasthan Co-operative Societies Act and his misconduct may, also, constitute an offence under the Indian Penal Code. Thus, the administrative enquiry under the Co-operative Societies Act regarding the liability of the petitioner for the payment of the amount and his prosecution in a criminal case before Criminal Court, both can go together as the Administrative Enquiry under Section 74, of the Act does not deal with the criminal offences. Both the enquiries are distinct in character.

10. In this view of the matter, I do not find any merit in these two miscellaneous petitions and the same are hereby dismissed.