High Court Madras High Court

N.A.R.Nagarajan vs Additional Registrar Of … on 26 February, 2003

Madras High Court
N.A.R.Nagarajan vs Additional Registrar Of … on 26 February, 2003
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED: 26/02/2003

CORAM

THE HONOURABLE MR.JUSTICE V.KANAGARAJ

CRIMINAL ORIGINAL PETITION NO.1121 of 2001
AND
CRIMINAL ORIGINAL PETITION NO. 1458 OF 2001
AND
CRL.M.P.Nos.432,433 AND 531 OF 2001.

1.N.A.R.Nagarajan
2.S.P.Arjuna Raja
3.Tmt.Thangamani Thangavelu             ... Petitioners in both
                                            the Crl.O.Ps.

-Vs-

Additional Registrar of Companies,
Tamilnadu,
Shastri Bhavan,
26, Haddows Road,
Madras-6.                               ... Respondent in both

the Crl.O.Ps.

Criminal Original Petitions filed under Sections 482 of the Code of
Criminal Procedure praying for the reliefs as stated therein.


!For petitioners in
both the Crl.OPs.       :  Mr.B.Sriramulu,
                        senior counsel for
                        Mr.A.K.Mylsamy

^For respondent in
both the Crl.OPs.       :  Mr.T.S.Sivagnanam,
                        Addl.Central Govt.
                        Standing Counsel

:COMMON ORDER

Both the above criminal original petitions have been filed
under Section 482 of the Code of Criminal Procedure praying to call for the
records respectively in C.C.Nos.133 and 132 of 1989 on the file of the Court
of Judicial Magistrate No.VII, Tiruchirapalli and quash the proceedings
therein so far as the petitioners are concerned.

2. The petitioners, in the similar petitions filed in both
the cases, would submit that they were the Directors of Rama Sayee Agro
Industries Limited, a company registered under the provisions of the Companies
Act, and the respondent initiated the legal proceedings against the company
and all the Directors including the petitioners under Section 58A of the
Companies Act and Rule 3(a) of the Companies ( Acceptance of Deposit) Rules,
1975; that the said complaints have been filed by the respondent on 22.2.1984
in the Court of Judicial Magistrate No.VII, Tiruchirapalli and on petitions
filed by the petitioners, this Court quashed the proceedings against one of
the accused and remitted the cases for trial to be held in accordance with law
and on account of lethargic prosecution, the Court below has only granted
adjournments so far and the complainant, throughout the year 2000, did not
care about the cases nor appeared before the Court and in spite of the
petitioners having requested the court to dismiss the complaints for
non-prosecution, the learned Magistrate did not do so but only adjourned the
cases from time to time for no reason assigned.

3. The petitioners would further submit that the failure on
the part of the respondent to prosecute the complaints filed by them is
nothing but abuse of process of Court and in fact, the said Rama Sayee Agro
Industries Limited itself had been wound-up by the order of this Court dated
21.12.1994 in compliance with Rules 3(a) and 11 of the Companies (Acceptance
of Deposits) Rules, 1975; that the entire amounts due to the depositors have
been repaid by the petitioners out of their own funds, after the disposal of
the quash proceedings and there is no amount due as such to the deposit
holders of the company in liquidation; that the failure to repay the fixed
deposits during the relevant period to the deposit holders was only due to
business loss incurred by the company due to the vagary of economic situation;
that the petitioners did not accept any fresh deposits; that after the filing
of the complaint, they have repaid the entire amount due to the deposit
holders; that the proceeding initiated by the Official Liquidator under
Section 446 of the Companies Act has been unnecessarily dragged-on. For all
such reasons, the petitioners would pray for the reliefs extracted supra.

4. No counter even would be filed on the part of the
respondent explaining their stand and therefore this Court is left with no
choice but to pass orders based on the pleadings of the petitions, having
regard to the materials placed on record and upon hearing the learned counsel
for both.

5. During arguments, the learned counsel appearing on behalf
of the petitioners would submit that these are the very long pending cases,
which were instituted as early as in the year 1984 and in fact, the company
itself has been wound-up in the year 1994, in spite of which the Directors
took steps to repay the entire amount due to the depositors.

6. The learned counsel for the petitioners would cite a
judgment of the Honourable Apex Court, dated 1.5.1996, delivered in “COMMON
CAUSE” A REGISTERED SOCIETY THROUGH ITS DIRECTOR vs. UNION OF INDIA AND
OTHERS reported in AIR 1996 SC 1619 wherein the Honourable Apex Court gave
`certain directions in respect of cases pending in criminal courts for long
period in view of the fact that the very pendency of criminal proceedings for
long periods by itself operates as an engine of oppression’ and would rely on
para No.2(e) of the order, which is as follows:

“Where the cases pending in Criminal Courts under IPC or any other law for the
time being in force are punishable with imprisonment up to one year with or
without fine, and if such pendency is for more than one year and if in such
cases trials have still not commenced, the Criminal Courts shall discharge or
acquit the accused, as the case may be, and close such cases.”

The above said judgment was clarified by the Honourable Apex Court by its
subsequent order in the same case, dated 28.11.1996, reported in 1997
Crl.L.J.195 wherein the Honourable Apex Court has clarified that:

“The time limit mentioned regarding the pendency of criminal cases in
paragraphs from 2(a) to 2(f) of our judgment shall not apply to cases wherein
such pendency of the criminal proceedings is wholly or partly attributable to
the dilatory tactics adopted by the concerned accused or on account of any
other action of the accused which results in prolonging the trial. In other
words, it should be shown that the criminal proceedings have remained pending
for the requisite period mentioned in the aforesaid clauses of paragraph 2
despite full cooperation by the concerned accused to get these proceedings
disposed of and the delay in the disposal of these cases is not at all
attributable to the concerned accused, nor such delay is caused on account of
such accused getting stay of criminal proceedings from higher Courts. Accused
concerned are not entitled to earn any discharge or acquittal as per
paragraphs 2(a) to 2(f) of our judgment if it is demonstrated that the accused
concerned seek to take advantage of their own wrong or any other action fo
their own resulting in protraction of trials against them.”

7. Submitting the above judgments, the learned counsel for
the petitioners would submit that the punishment contemplated for the offence
under Section 58A of the Companies Act is only one year and according to the
judgment of the Honourable Apex Court, if the pendency is for more than one
year in such cases, the accused are entitled to be discharged and further
more, the delay in conducting the trial in the cases in hand is attributable
only to the respondent and hence even on this ground, as per the clarification
order passed by the Honourable Apex Court also, the petitioners are entitled
to the benefit of the said judgment of the Honourable Apex Court and would
pray to allow both the above criminal original petitions and quash the
proceedings against the petitioners.

8. On the contrary, the learned Additional Central Government
Standing Counsel would submit that in the said judgment relied on by the
learned counsel for the petitioners, the Honourable Apex Court, in para No.4,
made it clear that the directions made therein `shall not apply to cases or
offences involving (a) corruption, misappropriation of public funds, cheating,
whether under the Indian Penal Code, Prevention of Corruption Act or any other
statute … (k) any other type of offences against the State’, and since the
cases in hand are pertaining to misappropriation of public funds and the
defacto-complainant itself being the State, the benefits of the said judgment
could not be extended to the petitioners and would pray to dismiss both the
above criminal original petitions.

9. In consideration of the facts pleaded, having regard to
the materials placed on record and upon hearing the learned counsel for both,
what comes to be known from both the above criminal original petitions is that
the respondent initiated the proceedings against the petitioners for an
offence punishable under Section 58A of the Companies Act and Rule 3(a) of the
Companies (Acceptance of Deposit) Rules, 1975 in the year 1984, which came to
be taken on file respectively in C. C.Nos.132 and 133 of 1989 on the file by
the Court of Judicial Magistrate No.VII, Tiruchirapalli and for one reason or
other, the trial in the said cases has not even been commenced till date.
However, it is an admitted case on the part of the petitioners that in the
beginning, they initiated proceedings before this Court for quash, which has
been done against one of the accused further directing the lower Court to
commence the trial and to render early decision. However, according to the
petitioners, in spite of the non-cooperation of the complainant, the trial
Court, without dismissing the cases for nonprosecution, has been granting only
adjournments so far and therefore ultimately the petitioners, who are the
accused in both the above proceedings pending before the Court of Judicial
Magistarte No.VII, Tiruchirapalli, have come forward to file the above
criminal original petitions praying to quash the same.

10. Needless to mention that – as held by the Honourable Apex
Court and many High Courts in the past – long pending prosecutions are nothing
but persecutions and it is disgraceful to note that in these two cases, the
Court has not even commenced the trial.

11. On the part of the petitioners, they would allege that
there was no appearance at all consecutively for many hearings on the part of
the complainant, but regardless of such failure to prosecute the cases
registered by them, the trial Court has not passed any orders giving the
relief for the petitioners either discharging them under the relevant
provisions of the Code of Criminal Procedure or doing anything constructive
but only granting adjournments all these years as a result of which,
ultimately, the petitioners have come forward to initiate the above
proceedings under Section 482 of the Code of Criminal Procedure.

12. Both the counsel appearing for and against would only
show the norms prescribed by the Honourable Apex Court for the trial Courts
regarding the discharge or acquittal without throwing more light on the
subject and this Court is at a loss to understand as to why the trial Court
has not made any decision nor conducted the trial.

13. The `Common Cause’ judgment reported in AIR 1996 SC 1619
since being rendered by the Honourable Apex Court, deriving the authority as
enshrined under Article 21 of the Constitution of India, in order to
streamline cases of such nature pending before the criminal Courts wherein
either the accused is indefinitely kept in jail in the name of prosecution
thus depriving his personal liberty or even in other cases wherein he is being
persecuted indefinitely in the name of trial either without commencing the
trial at all or having commenced endlessly keeping the same as a pending case
and the Honourable Apex Court with the general honest thought and common good
of all those who are stranded without a way out has rendered the said `common
cause’ judgment and the said judgment has no nexus or relevance in the context
of the High Court exercising its inherent jurisdiction under Section 48 2 of
the Code of Criminal Procedure under which the High Court has to exercise its
jurisdiction in its own assessment of the nature of the case, the period of
pendency, the reason for such pendency to occur and to make out its own
judgment depending upon the circumstances of the case and therefore citing the
`Common Cause’ judgment rendered by the Honourable Apex Court by either side
is not going to help this Court in any manner to decide the case in hand.

14. So far as those cases which fall under the categories
enumerated in the `common cause’ judgment delivered by the Honourable Apex
Court are concerned, there is no need on the part of the accused to file an
application under Section 482 of the Code of Criminal Procedure and the
criminal courts, since bound by the said judgment itself, have to act in
accordance with the directions of the said judgment and only since the case in
hand could not squarely brought under the purview of the said judgment of the
Honourable Apex Court, the merits of this petition has to be decided in
application of the parameters that the High Court is empowered to under
Section 482 of the Code of Criminal Procedure and based on the proposition of
law pronounced by the upper forums particularly that of the Honourable Apex
Court and the various benches of the High Courts.

15. Be that as it may. Now, the point before this Court is `
whether the proceedings initiated by the respondent in C.C.Nos.132 and 133 of
1989 on the file of the Court of Judicial Magistrate No.VII, Tiruchirapalli
should be quashed, as it is prayed for on the part of the petitioners, or
should they be allowed to continue as it has been permitted to lie over for
the last 18 years for some reason or other?’

16. Whatever be the reason assigned on the part of the
petitioners, the respondent and the trial Court, needless to mention keeping
the said proceedings on the file of the trial Court all these years, without
even taking the least step to conduct the trial and the trial Court never
bothering about conducting the trial granting only adjournments, is a disgrace
to the judiciary and it is undesirable to keep both the above cases pending
any more. Absolutely no progress has been shown in the trial of both the
above cases for all these years and it seems that the respondent is not at all
interested in prosecuting the case since the respondent has not produced even
a single witness before the trial Court so far thus helping the lower Court to
commence the trial. In the above circumstances, the only irresistible
conclusion that could be arrived at in both the above criminal original
petitions is to quash both the above proceedings as it is prayed for on the
part of the petitioners.

In result,

(i)both the above criminal original petitions are allowed.

(ii)The proceedings in C.C.Nos.132 and 133 of 1989 on the file of the Court of
Judicial Magistrate No.VII, Tiruchirapalli are hereby quashed in so far as the
petitioners are concerned.

Consequently, Crl.M.P.Nos.432,433 and 531 of 2001 are closed.

Index: Yes
Internet: Yes
Rao
To

1. The Additional Registrar of Companies,
Tamilnadu,
Shastri Bhavan,
26, Haddows Road,
Madras-6.

2. The Judicial Magistrate No.VII,
Tiruchirapalli.