High Court Kerala High Court

Nellikunnan Abdul Azeez vs S.I.Capital And Financial … on 9 March, 2007

Kerala High Court
Nellikunnan Abdul Azeez vs S.I.Capital And Financial … on 9 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 8514 of 2005(L)


1. NELLIKUNNAN ABDUL AZEEZ, S/O.NELLIKUNNAN
                      ...  Petitioner
2. NELLIKUNNAN ASHRAF, NELLIKUNNAN MUHAMMED

                        Vs



1. S.I.CAPITAL AND FINANCIAL SERVICES LTD,.
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.K.SHRIHARI RAO

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :09/03/2007

 O R D E R
                                    R.BASANT, J

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

                           W.P(C).No.8514 of 2005

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

                    Dated this the  9th day of March, 2007


                                    JUDGMENT

The petitioners are accused 3 and 4 in a prosecution under

Section 138 of the N.I Act. Altogether there were 4 accused persons.

1st accused is a company. 2nd accused is the Managing Director, who

had signed on behalf of the company in the cheque. Accused 3 and 4

are alleged to be the director of the company. It is alleged in para.2

and later in para.4 of the complaint that accused 3 and 4 are

responsible for all action, omissions etc. done by the 1st accused

company and that they are taking active part in the running of the

business of the company. The complaint was filed as early as in 2001.

Cognizance was taken by the learned Magistrate. The petitioners

have not appeared before the learned Magistrate so far. They have

come to this Court with this petition under Article 227 of the

Constitution of India to quash the proceedings initiated against them.

2. The crux of the contentions is that they have ceased to be

directors of the company w.e.f 20.11.1995 and in as much as they are

not directors of the company on 20.11.1995, they cannot be made

liable for the cheque which bears the date 16.03.2001 and its

subsequent dishonour etc.

W.P(C).No.8514 of 2005 2

3. In support of this plea, the petitioners have produced

Ext.P1 to show that they have ceased to be the directors w.e.f

20.11.1995. In these circumstances, it is contended that the

petitioners can never be subjected to the trauma of facing this

criminal prosecution under Section 138 read with 141 of the N.I Act.

Ext.P1 is a search report issued by the Registrar of Companies in

which it is mentioned that the petitioners have ceased to be the

directors w.e.f 20.11.1995 and another person was appointed as the

director with effect from that date.

4. The learned counsel for the respondent/complainant

submits that Ext.P1 is of no worthy on which it is written as it is

evident from a close scrutiny of Ext.P1 itself that this theory that the

petitioners have ceased to be the directors was advanced only in a

Form 32 report filed on 15.03.2004. Admittedly as seen from Ext.P1,

no Audited Balance Sheet or Annual Returns were filed by the

company for the period 31.03.1994 to 31.03.2004. The cheque is

dated 16.03.2001 and the complaint was filed on 01.10.2001. In these

circumstances, the self serving statement in Form 32 statement filed

on 15.03.2004 that the petitioners have retired from the company

w.e.f 20.11.1995 cannot, at any rate, persuade this Court to invoke its

extraordinary inherent jurisdiction under Article 227 of the

Constitution. At any rate, that is the plea which the petitioners must

W.P(C).No.8514 of 2005 3

be left to plead and establish in the trial which was held. The decision

in S.M.S Pharmaceuticals Ltd. v. Neeta Bhalla [(2005) 8 SCC 89]

cannot obviously has any explanation in the light of the specific

averments which are seen in paragraphs 2 and 4 of the complaint.

The learned counsel for the respondent/complainant alertly points out

that the petitioners are only trying to camouflage the issue and

mislead the Court by attempting to place reliance on Ext.P1. I find

merit in this objection raised by the learned counsel for the

respondent. Ext.P1 document cannot obviously deliver any advantage

to the petitioners at this stage of the proceedings or entitle them to

claim quashing of proceedings.

5. It is true that this Court in the order dated 07.03.2007 in

W.P(C) No.35281 of 2005 has, accepting the original of Ext.P2

produced in this case, directed the quashing of proceedings under

Article 227 of the Constitution. It was not brought to the notice of this

Court and this Court committed the error of not appreciating the

significance of the relevant entries in Ext.P1 that such Form 32 report

was filed only on 15.03.2004. That obvious error committed by this

Court in W.P(C) No.35281 of 2005, cannot deliver any advantage to

the petitioners in this case.

6. This Crl.M.C is, in these circumstances, dismissed. It is

reported that the petitioners have not appeared before the learned

W.P(C).No.8514 of 2005 4

Magistrate so far. They shall forthwith appear before the learned

Magistrate. The learned Magistrate must take expeditious steps to

secure the presence of the petitioners and ensure that the complaint

is disposed of as expeditiously as possible – at any rate, within a

period of 45 days from the date on which the petitioners appear

before the learned Magistrate.

(R.BASANT, JUDGE)

rtr/-