High Court Kerala High Court

Ncj Rajan vs P.K.Kumudini on 8 June, 2007

Kerala High Court
Ncj Rajan vs P.K.Kumudini on 8 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 1087 of 2007()


1. NCJ RAJAN,
                      ...  Petitioner
2. JOHN NEROTH,
3. JOHN MATHEW,
4. JOHN CHACKO,

                        Vs



1. P.K.KUMUDINI, D/O. LATE KRISHNAN
                       ...       Respondent

2. M.P.SOURO, S/O. PAPPU,

3. N.J.CHACKO, DIRECTOR,

4. FRANCIS JOB NEROTH,

                For Petitioner  :SRI.ROY CHACKO

                For Respondent  :SRI.C.V.MANUVILSAN

The Hon'ble MR. Justice R.BASANT

 Dated :08/06/2007

 O R D E R
                                R.BASANT, J.

                              ----------------------

                           Crl.M.C.No.1087 of 2007

                         ----------------------------------------

                    Dated this the  8th day of June 2007


                                    O R D E R

The petitioners are accused 1 and 3 to 5 in a prosecution

under the provisions of ‘The Water (Prevention and Control of

Pollution) Act, 1974. It is alleged that they are directors of a

company. The crux of the allegation is that the said company

had committed offence of water pollution punishable under the

Act in the locality in which it is working. The petitioners have

come before this court with a prayer that the prosecution against

them may be quashed invoking the extraordinary inherent

jurisdiction available to this court under Section 482 Cr.P.C.

2. What are the reasons? The learned counsel for the

petitioner has identified five specific reasons on the basis of

which he claims quashing of proceedings. First of all, it is

contended that no notice under Section 49 of the Act has been

issued to the Pollution Control Board by the first respondent/

complainant before launching this prosecution. After discussions

at the bar, this point is not seriously pressed. It is evident that

this contention is not available to the petitioners in as much as

there is specific averment in the complaint and Ext.P1 document

Crl.M.C.No.1087/07 2

marked in the course of the sworn statement of complainant to

show that notice under Section 49 of the Act had been issued to

the Pollution Control Board before the complainant embarked on

this prosecution.

3. The second contention raised is that the complaint is

not maintainable in as much crucial averments to implicate the

petitioners are not there in the complaint. Section 47(1) reads

as follows:

47.Offences by companies- (1) Where an

offence under this Act has been committed by a

company, 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:

Provided that nothing contained in this sub-

section shall render any such person liable to any

punishment provided in this Act if he proves that the

offence was committed without his knowledge for that

he exercised all due diligence to prevent the

commission of such offence.

(emphasis supplied)

4. The relevant averment against the accused persons on

this aspect appears in paragraph 3 of the complaint which also I

extract below:

“It is respectfully submitted that, 50 meters

away from the residence of the complainant, there is a

Crl.M.C.No.1087/07 3

Coir Factory in the name and style of M/s.N.C.John &

Co (herein after referred as the Company in short),

owned by the accused herein. The accused are the

directors of the said company who are solely

responsible for any crime committed by the

company.”

(emphasis supplied)

5. The learned counsel for the petitioner relies on

various decisions on this aspect by courts culminating in the

decision in SMS Pharmaceuticals Ltd. vs. Neeta Bhalla [2005(8)

SCC 89] that was a decision rendered in relation to a prosecution

under Section 138 read with Section 141 of the Negotiable

Instruments Act. In the said decision, it has been held clearly

and unambiguously that unless the requisite averments

attracting culpability so far as the directors are concerned are

made specifically in the complaint, cognizance should not be

taken against such accused directors. It is unnecessary to advert

to precedents earlier in SMS Pharmaceuticals Ltd. vs. Neeta

Bhalla [2005(8) SCC 89]. After considering the entire law on

the point, it has been held unambiguously that the requisite

averments must be there in order to attract the culpable liability

for the directors.

Crl.M.C.No.1087/07 4

6. That position of law is therefore well settled. The

learned counsel for the complainant makes an attempt to

contend that SMS Pharmaceuticals Ltd. vs. Neeta Bhalla [2005

(8) SCC 89] is applicable only to a prosecution like the one under

Section 138 of the Negotiable Instruments Act where the offence

alleged is comparatively insignificant and light and such an

interpretation regarding the requirement of pleadings cannot be

blindly imported into prosecution for a very serious offence like

the one under the pollution laws. The offence alleged committed

by the petitioners in this case affects posterity and therefore the

principles of interpretation under Section 141 of the N.I.Act

cannot be blindly imported. That contention may, of course,

require serious consideration but cannot of course be readily

accepted.

7. The learned counsel for the complainant then

contends that it is not the law that the words of the statute must

be repeated and reiterated in the complaint. The core of the

issue is whether the requisite allegations have been raised

against the accused who are directors of the company.

Paragraph 3 extracted above, according to me, sufficiently

notifies the accused persons of the nature of the allegations that

Crl.M.C.No.1087/07 5

are raised against them. That they are solely responsible for the

crime committed by the company is specifically and effectively

narrated and communicated. The requirement of pleadings

whether it be civil law or criminal law is that the adversary must

be notified of the case on his opponent. The requirements of

pleadings is not certainly an empty formality. This has its

foundation in the principles of natural justice which demand that

no persons must be condemned without being heard.

Opportunity for being heard effectively includes the right to be

notified of the allegations that he has to meet. Language of the

statute need not be ritualistically repeated. It is sufficient if such

averments are there which would effectively and cogently convey

to the indictees the case which they have to meet. Materials and

evidence in support of such pleadings will come only later. In

this view of the matter, I am of the opinion that it may not be

appropriate or proper to throw the prosecution out at the

threshold invoking the extraordinary inherent jurisdiction on the

ground that the averments in paragraph 3 extracted above are

not succinct, sufficient and specific – that they do not repeat

crucial and key words of the statute in Section 47(1) of the Act.

This is not to say that I am totally satisfied with the nature of

Crl.M.C.No.1087/07 6

pleadings. But the inadequacy of the pleadings must be

realistically considered and undeserved benefit cannot be

conferred on an indictee and he cannot be spared of the liability

to face the trial only on such reason. Significantly, this is not a

case where there are no averments at all. The averments in

paragraph 3 extracted above indicate clearly that the accused

are directors of the company and they are solely responsible for

the acts of the company – that is the crime committed by the

company. In these circumstances, I am certainly of the opinion

that the trial must proceed and the court must wait for the

evidence which is likely to be adduced, the core having been

stated in paragraph 3 extracted above. The second contention

raised cannot in these circumstances, justify this court invoking

the powers under Section 482 Cr.P.C.

8. The third contention raised is that there are no

relevant averments which can attract culpability under Section

47(2) of the Act. I agree with the learned counsel for the

petitioner on this aspect. There is no contention that any

consent or connivance was there on the part of the petitioners

which resulted in the commission of the offence nor does the

complainant have a specific case – it is evident on going through

Crl.M.C.No.1087/07 7

the pleadings, that the petitioners are liable under Section 47(2)

of the Act. The contention raised under Section 47(2) of the Act

is therefore entitled to succeed but such success is irrelevant in

view of the answer already given to contention No.2 referred

above. Further, it is apposite to note that accused No.1 is

alleged to be executive director and sixth accused is executive

officer/alleged director as status. What the expression executive

director and executive officer means will certainly have to be

amplified in evidence by the complainant.

9. Fourthly it is contended that subsequent to the

alleged act of pollution in this case, writ petition has been filed

by the complainant along with another before the High court to

ensure that the factory is closed down and does not continue to

perpetuate the alleged pollution. Subsequently, commissions

have been taken out in the court. These, according to me, are

absolutely irrelevant in as much as the precise offence alleged

has been committed in respect of period prior to the filing of the

writ petition. I am not, in these circumstances, referring to the

various materials that have been introduced in evidence, in the

course of the writ petition. Significantly, there is no contention

that the allegation made in the petition do not reveal the

Crl.M.C.No.1087/07 8

commission of an offence under the Act by the company during

the relevant period – i.e the period prior to the filing of the writ

petition.

10. Fifthly and lastly it is contended that the Pollution

Control Board has subsequently duly licensed the petitioner’s

company. The subsequent establishment of appropriate

pollution plants and abatement of nuisance of pollution cannot

certainly have the effect of obliterating or effacing the offence, if

any already committed. In view of that also, the subsequent

granting of licence by the Pollution Control Board cannot, in any

way deliver any advantage to the petitioners.

11. No other contentions are raised. I am, in these

circumstances, of the opinion that no circumstances have been

brought out which would justify premature termination of the

proceedings against the petitioners by invoking the

extraordinary inherent jurisdiction under Section 482 Cr.P.C. It

is unnecessary to advert to precedents which have been cited

copiously at the Bar on this aspect. Suffice it to say that the

jurisdiction which I am called upon to invoke and exercise is an

extraordinary inherent jurisdiction which cannot be invoked as a

matter of course and which ought to be invoked only sparingly

Crl.M.C.No.1087/07 9

and in exceptional cases – in the rarest of rare cases as held in

Kurukshetra University vs. State of Haryana [AIR 1977 SC

2229]. I am of the opinion that the materials available in this

case [considering the nature of allegations, the gravity of the

allegations and the precise conduct alleged as revealed from the

circumstances] this is not a fit case where such a jurisdiction can

and ought to be invoked. I must, however, hasten to observe

that I have not intended to finally conclude any disputed

question of fact or law and I have only chosen to hold that

powers under Section 482 Cr.P.C need not be invoked at this

stage and with the present materials.

12. This Criminal Miscellaneous Case is accordingly

dismissed with the above observations.

(R.BASANT, JUDGE)

jsr

Crl.M.C.No.1087/07 10

Crl.M.C.No.1087/07 11

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007