Bombay High Court High Court

M/S.Viral Filaments Ltd vs State Of Maharashtra on 22 September, 2009

Bombay High Court
M/S.Viral Filaments Ltd vs State Of Maharashtra on 22 September, 2009
Bench: V.R. Kingaonkar
                                     1


          IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                      
               CRIMINAL APPELLATE JURISDICTION

              CRIMINAL APPLICATION NO. 1830 OF 2001




                                              
                              WITH
              CRIMINAL APPLICATION NO. 1831 OF 2001

    M/s.Viral Filaments Ltd.                     .... Applicant




                                             
                                              (Orig.Accused No.2)
            V/s.
      1) State of Maharashtra
      2) Arvind Waman Degvekar                     .... Respondents




                                   
                            .....
    Mr.S.V.Marwadi,Advocate, for the applicant.
                     
    Mr.A.S.Shitole, APP for State.
    None present for the respondent no.2.
                            .....
                    
                              CORAM :      V.R.KIN GAONKAR, J.
                              DATE  :      22ND SEPTEMBER, 2009.
      


    ORAL ORDER :
   



      1.Mrs.Sharmila        Kaushik      states        that         she        has





        given    consent     to     another     lawyer          Mr.Michael

        D Souza      and    hence    she   may        be      discharged.

        Mrs.Sharmila        Kaushik      stands        discharged                as





Mr.Michael D Souza has filed Vakalatnama.

2.These are applications filed under section

482 of the Criminal Procedure Code for

quashing of the private complaint cases

::: Downloaded on – 09/06/2013 15:06:09 :::
2

instituted by the respondent no.2 for offence

u/s.138 of the Negotiable Instrument Act (for

short the Act ).

3.It is not necessary to elaborately set out

the case put forth by the respondent no.2-

(complainant) in both the complaints.

4.Suffice it to say that according to the

respondent ig no.2, certain amount was placed

with the applicant (original accused no.2).

The applicant assured to repay that amount to

the respondent no.2 alongwith interest that

would fall due on the date of payment. The

applicant delivered a cheque which was issued

by the original accused no.1, who is not a

party to the application, alongwith a

covering letter issued by the original

accused no.3, who had signed the cheque as an

authorized signatory. The cheuqes were

dishonoured when presented to the Bank. The

respondent no.2 issued demand notice to the

applicant and other accused persons. The

::: Downloaded on – 09/06/2013 15:06:09 :::
3

demand notice was not complied with.

Consequently, the criminal cases were

instituted vide C.C.No. S-698/1998 and

C.C.No. 697/S of 1998.

5.The applicant would submit that the

prosecution cannot withstand against it due

to the fact that the cheques were never drawn

on account of the applicant nor the applicant

can be regarded as drawer of the said

cheques. The applicant submits that the

process issued against the applicant-Company

is bad in law. The applicant further submits

that the applicant had no domain over the

bank account of the original accused nos. 1 &

3. The applicant urged to quash the criminal

cases for the reason that no offence is made

out even if the averments in the complaints

are taken as they stand.

6.Heard learned counsel for the applicant and

learned APP. None appeared for respondent no.

2.

::: Downloaded on – 09/06/2013 15:06:09 :::
4

7.On going through the averments made in the

complaints, it is manifest that the

transactions were allegedly between the

respondent no.2 and the applicant, yet the

cheques in question were not issued on the

account of the applicant nor the applicant or

any representative of the applicant was the

signatory of
ig the cheques. The applicant

merely handed over the cheuqes signed by the

original accused no.3 as authorized signatory

of the original accused no.1, namely M/s.

Sinca Fibers, the proprietory concern of

which Shri Balaram is shown as a Proprietor.

The averments made in the complaints show

that the description of the accused no.1 is

given as one Shri Balaram (Original Accused

No.1), who was the Sole Proprietor of

M/s.Sinca Fibres, a proprietory concern.

8.What can be gathered from the averments in

the complaints, as such, is that to discharge

the financial liability of the applicants, a

::: Downloaded on – 09/06/2013 15:06:09 :::
5

third party i.e. the original accused no.2

issued the cheques in question. The

respondent no.2 may avail civil remedy for

recovery of the amount due. Still, however,

for the purpose of Section 138 of the Act,

criminal action could be taken only against

the drawer of the cheque. The sub-clause (c)

of the proviso appended to section 138 of the

Act would also make it amply clear that the

offence would be completed when the drawer of

the cheque fails to make the payment of the

amount of money to the payee or to the holder

in due course, within 15 days of the receipt

of the demand notice. Obviously, unless it

is shown that the applicant could be treated

as drawer of the cheuqe in the eye of law, no

criminal action can be instituted against

him. It follows that the averments in the

complaint do not make out any case which

would show prima facie, the necessary

ingredients of the offence punishable u/s.138

::: Downloaded on – 09/06/2013 15:06:09 :::
6

of the Act. In this view of the matter, the

process issued against the applicant is quite

unsustainable and they may amount to abuse of

the process of the court.

9.In the result, the applications are allowed.

The private complaint cases bearing nos.

698/S of 1998 & 697/S of 1998 to the extent

of the applicant herein are quashed and the

applicant stands discharged.

(V.R.KIN GAONKAR, J.)

::: Downloaded on – 09/06/2013 15:06:09 :::