High Court Madras High Court

M/S Elgi Finance Limited vs R.Prabakaran on 22 January, 2007

Madras High Court
M/S Elgi Finance Limited vs R.Prabakaran on 22 January, 2007
       

  

  

 
 
           IN THE HIGH COURT OF JUDICATURE AT MADRAS

                      DATE : 22.01.2007

                           CORAM:

    THE HONOURABLE MR.JUSTICE A.C.ARUMUGAPERUMAL ADITYAN

                    Crl.A.No.133 of 2000

                              
M/s Elgi Finance Limited,
rep by its Asst. Manager - Legal
and Authorised Representative
Mr.P.N.Krishnamoorthy                ..Appellant/Complainant


                             vs.

1.R.Prabakaran
2.Ms.R.P.Sudha
3.C.Dhanasekaran                ..Respondents/Accused 2, 4 & 5


Prayer:  This  criminal appeal has been  filed  against  the
judgment  of  acquittal in so far as the respondents/accused
2,  4  & 5 are concerned, dated 29.1.1999 made in C.C.no.447
of  1996  on  the  file  of the Judicial  Magistrate  No.VI,
Coimbatore.


     For Appellant      : Mr.T.S.Ramarathinam

     For Respondents    : Mr.AR.L.Sundaresan, Senior Cousel,
                          for Mrs. A.L.Gandhimathi



                           JUDGMENT

This appeal has been preferred against the judgment in

C.C.No.447 of 1996 on the file of the Judicial Magistrate

No.VI, Coimbatore. The complainant is the appellant herein.

The appeal has been preferred against A2, A4 & A5 alone.

2. The short facts as narrated in the private complaint

preferred by the complainant under Section 200 of Cr.P.C

relevant for the purpose of deciding this appeal are as

follow:-

The complainant is working as a Deputy Manager and

Legal advisor of the de jure complainant. The accused have

obtained a loan by availing bill discount facility to the

tune of Rs.1,00,00,849/-. To discharge the above said loan

the accused have drawn a cheque for Rs.24,99,544/-. When

the said cheque was presented in Canara Bank Azhagapuram

branch on 14.08.1996, the same was returned with an

endorsement that there is no sufficient funds in the account

of the accused. Even after knowing that the cheque was

bounced, the accused have not cared to discharge the loan.

The complainant issued a notice on 23.08.1996 to the accused

which was received by the accused on 24.08.1996, but the

accused have not chosen to send neither reply nor repaid the

debt amount. Hence the complainant has preferred this

complaint under Section138 of the Negotiable Instruments

Act.

3. After taking the sworn statement of the defacto-

complainant, the complaint was taken on file as

C.C.No.147/1996 by the learned Judicial Magistrate and on

appearance of the accused copies under Section 207 of

Cr.P.C. were furnished to the accused. When the offence was

explained to the accused they pleaded not guilty. On the

side of the complainant P.W.1 was examined and Exs.P.1 to

P.10 were marked.

4. P.W.1, defacto-complainant, would depose that he is

working as an Assistant Manager of the de jure complainant-

company and Ex.P.1 is the power of attorney given in his

name, attested by notary public, authorising him to prefer

this complaint on behalf of the de jure complainant-company.

He would depose that A2 to A5 are Directors of the Company

and only at the request of A2 to A5 on behalf of the first

accused bill discounting facility was provided to the

accused by the de jure complainant-company and that after

availing bill discounting facility to the tune of

Rs.1,00,00,849/-, the accused have executed hundials No.11,

13 & 14 on 25.06.1996, but as per the terms and conditions

of the said hundials the accused failed to repay the debt

and after repeated demand, A3 had drawn a cheque for

Rs.24,99,544/- in favour of the complainant and when the

said cheque(Ex.P.2) was presented in Canara Bank on

14.08.1996 the said cheque was returned by saying there is

no sufficient funds in the accounts of the accused. Ex.P.3

is the memo to that effect issued by the Bank. Ex.P.4 is

the debit advoice dated 16.8.1996. Even after the fact of

dishonouring of the cheque was informed to the accused

through a notice dated 23.08.1996 under Ex.P.5 the accused

have not repaid the debt amount. Ex.P.6(series) is

acknowledgments. Ex.P.7 to P.10 are the certified copies of

the hundial issued by the accused in favour of the de jure

complainant-company.

5. When incriminating circumstances were put to the

accused, the accused denied their complicity with the crime.

After going through the available evidence the learned

Magistrte has come to a conclusion that A1 and the signatory

in Ex.P.2-cheque dated 14.08.1996, which was dishonoured by

the Bank i.e A3 alone are guilty of the offence under

Section 138 of NI Act and consequently convicted and

sentenced A1 and A3 to pay a fine of Rs.12,500/- each with

default sentence and acquitted A1, A4 & A5. Aggrieved by

the findings of the learned trial Judge against A2 , A4 & A5

alone this appeal has been preferred by the complainant.

6. Now the point for determination in this appeal is

whether A2, A4, & A5 are also guilty under Section 138 of NI

Act?

7. I have heard the submissions of Mr.T.S.Ramarathinam,

learned counsel for the appellant and Mr.AR.L.Sundaresan,

Senior Cousel, appearing for the respondents and considered

their respective submissions.

8. The Point:-

8(a) Against the conviction against them, A1

and A3 have preferred an appeal in C.A.No.70/1999 before the

Additional Sessions Judge, Coimbatore, but the same was

dismissed on 1.10.1999. Against that no appeal was

preferred.

8(b) The learned counsel appearing for the

appellant would contend that A2, A4 & A5 are all the other

Directors of A1-company and only at their request they were

given bill discounting facility to the tune of

Rs.1,00,00,849/- and after availing the said bill

discounting facility, they have executed Ex.P.7 to P.10

hundials and hence they are also to be held guilty under

Section 138 of NI Act. Section 138 of NI Act runs as

follows:-

“Dishonour of cheque for insufficiency,
etc., of funds in the account –

Where any cheque drawn by a person on an
account maintained by him with a banker for
payment of any amount of money to another person
from out of that account for the discharge, in
whole or in part, of any debt or other liability,
is returned by the bank unpaid, either because of
the amount of money standing to the credit of
that account is insufficient to honour the cheque
or that it exceeds the amount arranged to be paid
from that account by an agreement made with that
bank, such person shall be deemed to have
committed an offence and shall, without prejudice
to any other provision of this Act, be punished
with imprisonment for a term which may extend to
two year, or with fine which may extend to twice
the amount of the cheque, or with both”

Provided that nothing contained in this
section shall apply unless –

(a) the cheque has been presented to the
bank within a period of six months from the date
on which it is drawn or within the period of its
validity, whichever is earlier;

(b) the payee or the holder in due course of
the cheque, as the case may be, makes a demand
for the payment of the said amount of money by
giving a notice in writing, to the drawer of the
cheque, within thirty days of the receipt of
information by him from the bank regarding the
return of the cheque as unpaid; and

(c) the drawer of such cheque fails to make
the payment of the said amount of money to the
payee or, as the case may be, to the holder in
due course of the cheque within fifteen days of
the receipt of the said notice.

Explanation – For the purpose of this
section, ‘debt or other liability’ means a
legally enforceable debt or other liability.

The learned counsel also had drawn the attention of this

Court to Section 141 of the NI Act and contended that every

person who, at the time the offence was committed, was in

charge of, and was responsible to the company for the

conduct of the business of the company, as well as the

company, shall be deemed to be guilty of the offence and

shall be liable to be proceeded against and punished

accordingly.

8(c) On the other hand learned senior counsel

appearing for the respondents/accused 2, 4 & 5 would contend

that even the complaint was preferred against the accused

only under Section 138 of the NI Act and except at para 2 of

the complaint that A2, A4 & A5 are directors of the company,

there is no specific averment in the complaint regarding the

overtact of A2, A4 & A5. The trial Court has held that A3

guilty on the ground that, he as one of the Directors has

signed in Ex.P.2-cheque dated 14.8.1996. The learned senior

counsel for the respondent relying on 2005 SCC (Cri) 1975

(S.M.S. Pharamaceuticlas Ltd., Vs. Neeta Bhalla and

another), contended that it is necessary to aver in the

complaint that at the time the offence was committed the

person accused was in charge of, and responsible for the

conduct of business of the company and without averment

being made in the complaint the requirements of Section141

cannot be said to be satisfied. The exact observation in

the above said judgment runs as follows:-

“The normal rule in the cases involving
criminal liability is against vicarious
liability, that is, no one is to be held
criminally liable for an act of another. This
normal rule is, however, subject to exception on
account of specific provision being made in the
statutes extending liability to others. Section
141 of the Act is an instance of specific
provision which in case an offence under Section
138 is committed by a company, extends criminal
liability for dishonour of a cheque to officers
of the company. Section 141 contains conditions
which have to be satisfied before the liability
can be extended to officers of a company. Since
the provision creates criminal liability, the
conditions have to be strictly complied with.
The conditions are intended to ensure that a
person who is sought to be made vicariously
liable for an offence of which the principal
accused is the company, had a role to play in
relation to the incriminating act and further
that such a person should know what is attributed
to him to make him liable. In other words,
persons who had nothing do do with the mater need
not be roped in. A company being a juristic
person, all its deeds and functions are the
result of acts of others. Therefore, officers of
a company who are responsible for acts done in
the name of the company are sought to be made
personally liable for acts which result in
criminal action being taken against the company.
It makes every person who, at the time the
offence was committed, was in charge of, and was
responsible to the company for the conduct of
business of the company, as well as the company,
liable for the offence.”

So it is clear from the above said dictum that it is to be

proved by the complainant that every person who at the time

when the offence was committed was in charge of the company,

and was responsible to the company for the conduct of

business of the company as well as the company, to rope

into the offence. Even a perusal of hundials in the case on

hand viz. Ex.P.7 to P.10, would go to show that A3 has

signed in each of those hundials and not the other Directors

viz. A2, A4 & A5.

8(d) The learned senior counsel for the

respondents relied on 2006(4) CTC 489 (Sabitha Ramamurthy

and another Vs. R.B.S.Channabasavaradhya), and contended

that the averments in the complaint must be to show that all

the Directors are responsible to clear liability under

dishonoured instrument and if the complaint has not

satisfied the requirements of law, the complaint is to be

quashed. The exact observation in the above said judgment

runs as follows:-

“Section 141 raises a legal fiction. By
reason of the said provision, a person although
is not personally liable for commission of such
an offence would be vicariously liable therefor.
Such vicarious liability can be inferred so far
as a company registered or incorporated under the
Companies Act, 1956 is concerned only if the
requisite statements, which are required to be
averred in the Complaint Petition, are made so as
to make the accused therein vicariously liable
for the offence committed by the company. Before
a person can be made vicariously liable, strict
compliance of the statutory requirements would be
insisted.”

In the case on hand also there is absolutely no averment in

the complaint against A2, A4 & A5 regarding their

involvement in the offence under Section 138 of the NI Act.

8(e) While deciding an appeal against acquittal,

as per the ratio decidendi laid down in 2003 SCC (Cri) 161

(C.Antony Vs. K.g.Raghavannair), we have to see whether the

findings of the trial Court is perverse or contrary to the

materials on record. The exact observation of the

Honourable Apex Court in the above said dictum runs as

follows:-

“The High Court had lost sight of the fact
that it was sitting as an appellate court against
a judgment of acquittal passed by the trial
Court, therefore, there was an obligation on the
part of the High Curt to come to a definite
conclusion that the findings of the trial Court
are either perverse or the same are contrary to
the material on record because the High Court
could not have substituted its finding merely
because another contrary opinion was possible
based on the material on record. It was the
duty of the High Court to have first
come to the conclusion that the conclusions
arrived at by the trial Court for good reasons
are either unreasonable or as stated above,
contrary to the material on record. In the
absence of any such finding in our opinion, the
High Court was in error in taking a contra-view
merely because another view was possible on the
material on record.”

In view of the above discussion, I am of the considered

opinion that it cannot be said that A2, A4 & A5 are also

guilty under Section 138 of the NI Act. The learned trial

Judge has considered all those point and has come to a

correct conclusion that the other Directors except A3 are in

no way connected with the offence and has rightly dismissed

the complaint against A2, A4 & A5, which does not warrant

any interference from this Court. Point is answered

accordingly.

11. In the result, the appeal is dismissed confirming

the judgment in C.C.No.447 of 1996 on the file of the

Judicial Magistrate No.VI, Coimbator.

ssv

To,

The Judicial Magistrate No.VI,
Coimbator.