Bombay High Court High Court

Rajeev Sawhney vs State Bank Of Mauritius Ltd. on 6 May, 2011

Bombay High Court
Rajeev Sawhney vs State Bank Of Mauritius Ltd. on 6 May, 2011
Bench: J. H. Bhatia
                                    1      CRA-441-08.sxw

                  IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                       CRIMINAL APPELLATE JURISDICTION
Mhi




                                                                                
      CRIMINAL REVISION APPLICATION NO. 441                        OF 2008




                                                        
       Rajeev Sawhney, Age 55 years,           )
       Residing Chairman having his address    )
       in Mumbai at 603A, Basera Co-op. Hsg.Soc.)
       Lokhandwala, Andheri (W),               )




                                                       
       Mumbai 400 053.                         ).. Applicant
                  Versus

       1.   State Bank of Mauritius Ltd.         )




                                               
            having its corporate office at       )
            State Bank Tower, I Placed Armes,
                                ig               )
            Port Louis, Republic of Mauritius    )
            and one of the branch offices at     )
            101, Raheja Centre, Free Press       )
                              
            Journal Road, Nariman Point,         )
            Mumbai 400 021.                      )

       2.   Mr. Ravi Kumar                      )
              


            Manager, State Bank of Mauritius Ltd.)
            Chennai Branch, Price Arcade, 22A, )
           



            Cathedral Road, Chennai 600 086     )

       3.   Mr. Pawan Kumar                      )
            205, Casablanca Apartments,          )'
     




            Airport Road, Bangalore 560 017.     )

       4.   Helios and Matheson Information      )
            Technology Ltd., Ganga Griha, 9-D,   )
            Nungambakkam High Road,              )





            Chennai 600 034.                     )

       5.   Mr. V.Ramachandiran                  )
            Chairman, Helios and Matheson        )
            Information Technology Ltd.,         )
            Ganga Griha, 9-D, Nungambakkam       )




                                                        ::: Downloaded on - 09/06/2013 17:16:00 :::
                                   2       CRA-441-08.sxw

          High Road, Chennai 600 034.          )

    6.    Mr. G.K.Muralikrishna                )




                                                                               
          Managing Director,                   )
          Helios and Matheson Information      )




                                                       
          Technology Ltd., Ganga Griha, 9-D,   )
          Nungambakkam High Road,              )
          Chennai 600 034.                     )




                                                      
    7.    State of Maharashtra                 )
          Through office of Public Prosecutor. )..Respondents


    Mr. Mahesh Jethmalani, Senior Counsel i/b. Mr. Rahul Moghe, Advocate, for the




                                           
    applicant.
    Mr.Sanjog S.Parab,Advocate for the respondent Bankers( orig. accused Nos. 1 to
                             
    3).
    Mr. Ashok K.Wanwar, Advocate i/b. Smt. Rita S.Panjwani,Advocates, for
                            
    respondent No.3.
    Mr. K.G.Menon, Senior Counsel i/b. Mr. J.L.Phoujdar, Advcate, for respondent
    Nos. 4, 5 & 6.
    Smt. M.R.Tideke, APP, for the respondent No.7 - State.
           


                                        CORAM: J.H.BHATIA,J.
        



                                        DATE :      6th May, 2011.

                                      JUDGMENT:

1. Rule. Rule made returnable forthwith. Heard the learned Counsel

for the parties.

2. The Revision Application is filed by the original complainant

challenging the order passed by the learned Additional Sessions Judge, Greater

::: Downloaded on – 09/06/2013 17:16:00 :::
3 CRA-441-08.sxw

Bombay, on 13.8.2008 whereby he allowed the Revision Application Nos.449 of

2007, 460 of 2007 and 853 of 2007 filed by the different accused

persons/respondents and whereby he set aside the order passed by the Additional

Chief Metropolitan Magistrate 47th Court, Esplanade, Mumbai on 18.1.2007 of

issuance of process against all the accused persons for the offences under

Sections 420, 465, 467, 471, 403 read with Sec. 120B of IPC.

3. To appreciate the controversy, it will be useful to state the facts in

brief. For the sake of convenience, the revision applicant may be called as

complainant and the respondents as the accused persons. Respondent Nos. 1 and

2 are original accused Nos. 1 and 3 respectively while accused Nos. 3 to 6 are

original accused Nos. 4 to 7 respectively. The complainant is a Chairman of

Vmoksha Technologies Ltd., a company incorporated in Mauritius (hereinafter

referred to as “the Company”). The Company had certain subsidiaries by name

“Vmoksha Technologies Pvt. Ltd.” registered at Bangalore, “Vmoksha

Technologies Inc. USA” and “Vmoksha Technologies Pvt. Ltd.”, Singapore.

Accused No.5 – Helios and Matheson Information Technology Ltd. is registered

in India and has its head office at Chennai. Accused Nos. 6 and 7 are the

Chairman and Managing Director respectively of the said accused 5 Company.

The complainant had 50% shareholding in Vmoksha Technologies and the

::: Downloaded on – 09/06/2013 17:16:00 :::
4 CRA-441-08.sxw

accused No.4 Pawan Kumar and his family members had also 50% holding in

the said Company. Accused No.4 Pawan Kumar was also the Chief Executive

Officer of the Company. On 28.1.2006, his 50% holdings were transferred to the

complainant. Accused No.1 is State Bank of Mauritius Ltd., while accused No.2

was situated at Mumbai. Accused No.3 was looking after the Chennai Branch of

the accused No.1 Bank. The shareholders of the Company decided to sell the

Company’s subsidiaries in India, USA and Singapore and the task of identifying a

prospective buyer was entrusted to M/s. Price Waterhouse Coopers, a firm of

Chartered Accountants. Said M/s. Price Waterhouse Coopers identified accused

No.5 as a potential buyer. After a series of negotiations, on 11.5.2005, a Share

Purchase Agreement was executed between the Company and various other

confirming parties on one hand and accused Nos.6 and 7 in their respective

capacity as Chairman and Managing Director of accused No.5. As per the said

agreement, accused No.5 acquired Company’s Indian, USA and Singapore

subsidiaries for a consideration of US$ 19 million including an earn out of US$ 4

million to be paid to accused No.4 Pawan Kumar, the then CEO and he was to

continue to work as CEO for the Company’s said subsidiaries even after sale.

The balance amount of US$ 15 million was to be paid to the shareholders of the

Company as a consideration of the said transaction. Out of this consideration

amount, some amount was to be paid to Tapan Garg and Madhuri Garg, son and

::: Downloaded on – 09/06/2013 17:16:00 :::
5 CRA-441-08.sxw

wife of the accused No.4 Pawan Kumar respectively for their holdings and the

amount of US$ 13,395,519.13 was to be paid to the complainant and other

shareholders and as eventually the 50% share of accused No.4 Pawan Kumar was

also taken over by the complainant and his family, whole of that amount was to

come to the complainant. As accused No.5 was not in a position to make

payment of the whole of the consideration amount in cash immediately, it had

agreed to make payment after 18 months. However, it was also agreed that

initially, accused No.5 would make payment of US$ 15 million to the sellers and

the sellers would pay back the said amount to accused No.5 by subscribing to

redeemable preference shares for the equal amount and the said shares would be

redeemed by accused No.5 after 18 months by making payment. Thus, initially,

only the redeemable preference shares of accused No.5 Company were to be

transferred to the sellers of the Company and on redeeming those shares after 18

months, the complainant and other sellers were to receive the consideration

amount in cash. The sellers were to deposit all the original share certificates

representing 100% equity capital of the Company in its USA, Singapore and

India subsidiaries with Price Waterhouse Coopers, who were appointed as

Escrow Agent, till completion of the transaction. In terms of the Escrow

Agreement, accused No.5 was to deposit a sum of Rs.1.2 crore with the Escrow

Agent to be held by them. In terms of the said sale agreement, initially, the

::: Downloaded on – 09/06/2013 17:16:00 :::
6 CRA-441-08.sxw

amount was to be paid by cheque which was to be replaced by Pay Order within

7 working days from the date of execution of the agreement. On conversion of

the consideration into Indian Currency, excluding the share of Tapan Garg and

Madhuri Garg, the sellers were to receive an amount of Rs.58,3775 crore from

accused No.5 as consideration of the transfer of their shares in the said three

subsidiary companies. In a Board Meeting of the Company held on 19.5.2005, it

was resolved to authorise accused No.4 to deposit share certificates of the

subsidiaries of the Company with signed transfer deeds in favour of accused No.5

with the escrow agent.

4. There is no dispute about the aforesaid facts. It is the contention of

the complainant that accused No.5 never deposited the original pay order of Rs.

1.2 crore with the escrow agent nor had delivered the redeemable preference

shares of accused No.5 in favour of the complainant.

5. It is the contention of the complainant that on 28.6.2005, the accused

No.4 sent an E-mail to Price Waterhouse Coopers i.e. Escrow Agent requesting

them to make the complainant agree for securing some loan and opening an

account with respondent No.1 Bank, Port Louis Branch at Mauritius. A copy of

the resolution for the complainant’s signature was annexed with the said E-mail.

::: Downloaded on – 09/06/2013 17:16:00 :::

7 CRA-441-08.sxw

The proposed resolution contained an authority in favour of accused No.4 to open

the account with accused No.1 and to apply for some loan. As the complainant

suspected some foul play, he refused to give his consent. Therefore, Mr. Puneet

Kinra of Price Waterhouse Coopers sent an E-mail dated 29.6.2005 to hold the

process of completion of transaction with accused No.1. Later on, the

complainant came to know that the accused No.5 was claiming that they had

paid the entire consideration for purchase of the shares of all the three

subsidiaries of the Company and was claiming ownership over the same.

According to the complainant, the accused No.5 had not made any payment nor

had transferred the redeemable preference shares to the sellers as per the

agreement. On further enquiry, it was revealed that on 28.6.2005 itself, accused

No.4 had submitted a proposal to accused No.1 Bank for opening an account and

for advancing of loan to the Company. The Bank approved the proposal and

agreed to advance the loan subject to condition that the Board Resolution of the

Company to that effect and the authority in favour of accused No.4 be produced.

As stated above, according to the complainant, he had not given his consent nor

he had signed the above referred resolution sent by accused No.4 for his

signature through the Escrow Agent. Not only this, he had conveyed his

disagreement by sending E-mail through the Escrow Agent to hold the

proceedings of the transaction. Inspite of this, on 28.6.2005 itself, the accused

::: Downloaded on – 09/06/2013 17:16:00 :::
8 CRA-441-08.sxw

Nos. 2 and 3, the officers of the accused No.1 Bank sanctioned the loan

immediately on the same day and immediately the said amount was initially

credited in the newly opened account of the Company with accused No.1 Bank,

Post Louis Branch at Mauritius. n the same day i.e. 28.6.2005, an amount of US$

13,395,519.13 was transmitted from the said account of the Company to the

account of accused No.5 with State Bank of Mauritius, Chennai Branch. Then on

the same day, the said amount was re-transferred from the account of accused No.

5 with the Chennai Branch of State Bank of Mauritius to the account of the

Company with State Bank of Mauritius, Port Louis, Mauritius and on 30.6.2005

again whole of that amount was transferred to State Bank of Mauritius and thus

the loan taken by opening the new account in the name of the Company on

28.6.2005 was shown to have been repaid. According to the complainant, the

above transactions, beginning with opening of the account in the name of the

Company with Bank of Mauritius at Port Louis till the said amount of the loan

was repaid, were a part of great conspiracy hatched and executed by accused

Nos. 1 to 7. This was to defraud the complainant and other shareholders of the

said subsidiaries of the Company. It is contended that for this purpose, accused

No.4 Pawan Kumar had had entered into conspiracy with accused Nos. 1 to 3

and accused Nos. 5 to 7 and had created the forged and fabricated documents to

show that he was authorised to open the account to obtain the loan and to

::: Downloaded on – 09/06/2013 17:16:00 :::
9 CRA-441-08.sxw

transmit that amount to the account of accused No.5 Company.

6. The learned Counsel for the complainant contended that even though

as per the agreement, the accused No.5 was to deliver the redeemable preference

shares of the accused No.5 Company to the sellers. Those shares were never

delivered or transferred to the complainant and other owners of the said Company.

The learned Counsel contended that there was no valid reason to obtain the loan

from the accused No.1 in the name of the said company nor there was any reason

for the Company to transfer that amount to the account of accused No.5 at

Chennai because the complainant or its company was not to make any payment to

the accused No.5 in the said transaction. The complainant’s Company was the

seller and he had to receive consideration of the sale of the said subsidiaries from

accused No.5. As the accused No.5 was not in a position to make payment in cash

immediately, it was agreed that they would hand over the redeemable preference

shares, which would be eventually redeemed after 18 months and thus the price

would be paid to the complainant and other vendors of the Company in cash. The

learned Counsel for the accused persons inspite of his best attempts could not

give any convincing reply as to why and in what circumstances the complainant

Company was required to obtain the loan to make payment to the accused No.5

when in fact the payment was to be made by the accused No.5 Company to the

::: Downloaded on – 09/06/2013 17:16:00 :::
10 CRA-441-08.sxw

company of the complainant and not otherwise. The complainant and the

Company had not purchased anything from the accused No.5 and, therefore, they

were not required to make any payment to the accused No.5. One can understand

if the accused No.5 would have opened an account and had obtained certain loan

in his own account and then that amount was transferred to the account of the

Company of the complainant and then that amount was taken back against

delivery of redeemable preference shares. However, in the present case, it appears

that not only the accused Nos. 5 to 7 secured original shares of the three

subsidiaries of Vmoksha Technologies it secured loan from accused No.1 Bank in

the name of the seller company and then got transfered that money in the account

of accused No.5 and the same was therefore rechanneled to the account of

Vmoksha Technologies and back to the Bank immediately. By this, an attempt

was made to show that accused No.5 had made payment of the consideration

amount by transferring that amount from its account at Chennai Branch of Bank

of Mauritius to the account of Vmoksha Technologies opened with Bank of

Mauritius, Port Louis while in fact not even a rupee was actually paid by accused

No.5 to Vmoksha. This, prima facie, shows a fraudulent transaction.

7. Whole of this fraudulent transaction was completed within a short

span of two days. The proposal was moved on 28.6.2005. On the same day, the

::: Downloaded on – 09/06/2013 17:16:00 :::
11 CRA-441-08.sxw

proposal was accepted by the Company with certain conditions of producing the

resolution of the Company. On that day itself accused No.4 sent the copy of the

resolution by E-mail to the Escrow Agents i.e. Price Waterhouse Coopers with a

request to obtain signature of the complainant. Record reveals that the

complainant did not sign it and through Escrow Agents asked the bank to hold the

process of loan transaction. Inspite of the fact that the resolution duly signed by

the shareholders, and particularly the complainant, was not submitted to the Bank,

the loan was sanctioned and on the same day, amount of US$ 13.5 million was

credited in the newly opened account of Vmoksha Technologies. The shocking

fact is that not only the loan was sanctioned and the amount was credited to the

newly opened account in the name of Vmoksha Technologie on 28.6.2005, on the

same day, the amount of US $ 13,395,519.13 was first transferred to the account

of accused No.5 with Chennai Branch and then that amount was shown to have

been transferred from the account of accused No.5 from Chennai Branch to the

newly opened account of Vmoksha Technologies and within two days after that

the amount was paid back to the Bank of Mauritius. From these facts, prima

facie conclusion can be drawn that whole of this transaction was the result of a

great conspiracy and fraud in which accused Nos. 4, 5, 6 ad 7 had actually

participated.

::: Downloaded on – 09/06/2013 17:16:00 :::

12 CRA-441-08.sxw

8. The learned counsel for the accused Nos. 1 and 2 vehemently

contended that accused Nos. 2 and 3 were stationed in India during the relevant

period. The account of Vmoksha Technologies was opened, loan was sanctioned

and credited to that account at Port Loius Branch of State Bank of Mauritius. The

transaction had taken place at Mauritius and, therefore, the accused Nos. 2 and 3

had no role and they cannot be held responsible. However, the learned Senior

Counsel for the complainant pointed out that the letter dated 28.6.2005 from State

Bank of Mauritius addressed to the Director of Vmoksha Technologies Ltd. was

signed by the accused Nos. 2 and 3. By that letter, they had accepted the proposal

for opening of the account and advancing of the loan subject to the condition that

Vmoksha was to indicate acceptance of the conditions and returned the said

agreement with copy of the shareholders’ resolution confirming the terms and

conditions. As noted above, neither such a resolution was passed by the

shareholders of the Company nor any such resolution was submitted to the Bank.

What was submitted was a draft resolution prepared by accused No.4 and sent by

him alone. He had sent that resolution by E-mail to the complainant who had

refused to sign. Thus, accused Nos. 1 to 3 did not get the said resolution and any

document about the acceptance of the terms and conditions of the loan. According

to the complainant, the loan agreement wassigned by accused Nos. 2 and 3 on

::: Downloaded on – 09/06/2013 17:16:00 :::
13 CRA-441-08.sxw

behalf of the Bank and by accused No.4. It indicated the participation of accused

Nos. 2 and 3 in the whole fraudulent transaction. I hasten to add that at the time

of trial, the accused Nos. 2 and 3 will have an opportunity to show that they were

not parties to the loan agreement and actual transfer of the amount from the

account of Vmoksha Technologies and back. The case is a warrant trial case and

therefore the complainant will be required to lead evidence before framing of

charge. At that time, the accused persons will have right to cross-examine the

witnesses and will get an opportunity to point out that the evidence does not

make out a case for framing of charge against them. At that stage, accused

persons and particularly accused Nos. 2 and 3 may press for discharge, but at this

stage, prima facie case is made out against them also.

9. Taking into consideration the facts and circumstances noted above, it

must be held that prima facie case was made out to issue process against accused

persons, which the trial Court did. The order of the trial Court was set aside by

the learned Addl. Sessions Judge by the impugned order mainly on three grounds.

Firstly, there was suppression of fact that the complainant had earlier filed a

complaint on the basis of same facts before the Magistrate at Bangalore.

Secondly, the mandatory provision of inquiry under Sec. 202 of Cr.P.C. was not

complied with as some of the accused persons were not residing within the

::: Downloaded on – 09/06/2013 17:16:00 :::
14 CRA-441-08.sxw

territorial jurisdiction of the learned Metropolitan Magistrate and thirdly, the

alleged act of 28.6.2005 was ratified by the complainant in the meeting held on

19.7.2005.

10. It is an admitted fact that before complaint was filed by the

complainant against the accused Nos. 1 to 7 in the Court of Chief Metropolitan

Magistrate, 47th Court, Mumbai, the complaint was also filed before the

Magistrate at Bangalore against accused Nos. 4 to 7. When the Metropolitan

Magistrate, Mumbai issued the process, the complaint was pending before the

Magistrate at Bangalore. It is also an admitted fact that the learned Magistrate at

Bangalore had directed the investigation under Section 156(3) of Cr.P.C. That

order was challenged by the accused persons before the Karnataka High Court

and before the Karnataka High Court also the accused persons had contended that

on the same facts and circumstances, the complainant had filed complaint in

Mumbai and when that complaint was pending, the complaint before the

Magistrate at Bangalore was liable to be quashed. The Karnataka High Court

accepted that argument and quashed the said complaint mainly on the ground that

a comprehensive complaint against seven accused persons, including accused Nos.

1 to 3 and 4 to 7 was already filed and was pending before the Magistrate at

Mumbai. The Karnataka High Court passed the order dated 23.7.2007 and as a

::: Downloaded on – 09/06/2013 17:16:00 :::
15 CRA-441-08.sxw

result of that order, the complaint filed before the Magistrate at Bangalore was

quashed and it was no more in existence. The impugned order was passed by the

Additional Sessions Judge on 13.8.2008. On that day, no complaint was pending

before the Magistrate at Bangalore. Therefore, one of the ground given by the

learned Addl. Sessions Judge for allowing the revision application that a similar

complaint was filed before and was pending before the Magistrate at Bangalore

and this fact was suppressed was in fact not available. It is a fact that initially

when this complaint was filed before the Addl. C.M.M. Mumbai, the complaint

was pending before the Magistrate at Bangalore, but the learned Addl. Sessions

Judge, Mumbai, could not ignore the fact that said complaint before the

Magistrate at Bangalore was already quashed and was no more in existence. On

13.8.2008 when the learned Addl. Sessions Judge passed the order, there was no

complaint except the one filed before the Addl. C.M.M. Mumbai. The learned

Senior Counsel for the accused persons contended that when certain facts are

suppressed for getting some relief, on that ground itself the relief can be refused.

Mr. Menon, the learned Senior Counsel for accused Nos. 5, 6 and 7, placed

reliance upon Welcom Hotel and Ors. vs. State of Andhra Pradesh & Ors.

(1983) 4 SCC 575, S.P. Chengal Varaya Naidu vs. Jagannath &Ors. (1994) 1

SCC 1, Motor Incorporated vs. Union of India and Ors. 2004 Cri.L.J.1576

and Bomanji Kavasji Boman Behram and Ors. vs. Mehernosh Minochar

::: Downloaded on – 09/06/2013 17:16:01 :::
16 CRA-441-08.sxw

Mehta & Ors. 1980 Bom.C.R.503. In all these matters, the Supreme Court and

the Bombay High Court had taken a view that if a party has suppressed material

facts while obtaining or attempting to obtain some reliefs from the Court, the

Court would be justified in refusing that relief on the ground that there was

suppression of material facts. There can be no dispute about this legal

proposition. However, the facts of the present case, as noted above, make it clear

that when the learned Addl. Sessions Judge passed the order, there was no second

criminal complaint pending before the Magistrate at Bangalore.

11. It was also contended by the learned Counsel for the accused persons

that when one complaint has been dismissed, the complainant cannot be allowed

to prosecute the accused persons on the basis of same facts and circumstances by

filing second complaint and in support of this reliance was placed upon Poonam

Chand Jain and Anr. vs. FAZRU (2010) 2 SCC 631. In fact, in that case, first

complaint was dismissed on merits and the question was before the Supreme

Court whether second complaint on identical facts would be maintainable,

particularly when the first complaint was dismissed on merits and that dismissal

had attained finality. The Supreme court observed thus in paras 15, 16 and 20 :-

“15. Almost similar questions came up for consideration

::: Downloaded on – 09/06/2013 17:16:01 :::
17 CRA-441-08.sxw

before this Court in Pramatha Nath Talukdar v. Saroj Ranjan
Sarkar
. The majority judgment in Pramatha Nath was delivered

by Kapur, J. His Lordship held that an order of dismissal under
Section 203 of the Criminal Procedure Code (for short “the

Code”) is, however, no bar to the entertainment of a second
complaint on the same facts but it can be entertained only in

exceptional circumstances. This Court explained the
exceptional circumstances as :

(a) where the previous order was passed on incomplete
record, or

(b) on a misunderstanding of the nature of the complaint, or

(c) the order which was passed was manifestly absurd, unjust
or foolish, or

(d) where new facts which could not, with reasonable

diligence, have been brought on the record in the previous
proceedings

16. This Court in Pramatha Nath made it very clear

that interest of justice cannot permit that after a decision has
been given on a complaint upon full consideration of the case,
the complainant should be given another opportunity to have

the complaint enquired into again. In para 50 of the judgment
the majority judgment of this Court opined that fresh evidence
or fresh facts must be such which could not with reasonable
diligence have been brought on record. This Court very clearly
held that it cannot be settled law which permits the complainant

::: Downloaded on – 09/06/2013 17:16:01 :::
18 CRA-441-08.sxw

to place some evidence before the Magistrate which are in his
possession and then if the complaint is dismissed adduce some

more evidence. According to this Court, such a course is not
permitted on a correct view of the law. (para 50, p.899).

20. Following the aforesaid principles which are more

or less settled and are holding the field since 1962 and have
been repeatedly followed by this Court, we are of the view that
the second complaint in this case was on almost identical facts

which was raised in the first complaint and which was
dismissed on merits. ig So the second complaint is not
maintainable. This Court finds that the core of both the

complaints is the same. Nothing has been disclosed in the
second complaint which is substantially new and not disclosed
in first complaint. No case is made out that even after the

exercise of due diligence the facts alleged in the second
complaint were not within the knowledge of the first

complainant. In fact, such a case could not be made out since
the facts in both the complaints are almost identical. Therefore,

the second complaint is not covered within exceptional
circumstances explained in Pramatha Nath. In that view of the
matter the second complainant in the facts of this case, cannot

be entertained.”




    In the present case, first complaint was not dismissed on merits.                The first

    complaint was quashed by the          Karnataka High Court on the ground that




                                                         ::: Downloaded on - 09/06/2013 17:16:01 :::
                                      19      CRA-441-08.sxw

complainant had filed another complaint on identical facts at Mumbai against 7

accused persons. The complaint filed before the Magistrate at Bangalore was not

decided on merits nor the Court had dismissed the same on merits. Therefore,

this authority is not attracted to the facts and circumstances of the case and on this

ground the complaint filed before the Addl. C.M.M. Mumbai could not be

dismissed. Even though complainant had filed two complaints, one of them was

already quashed by the Karnatak High Court at Bangalore, the second complaint

pending before the Addl. C.M.M. Mumbai could not have been dismissed on the

same ground. If it would also be quashed, it would amount to denial of justice to

the complainant and providing protection and immunity to the accused persons

who had committed serious offences of fraud, cheating, forgery, conspiracy, etc.

12. The second contention is about non-following the mandatory

provisions of Section 202(1) of Cr.P.C. Out of seven accused persons, accused

Nos. 1 and 2 were situated at Mumbai, accused No.3 was at Chennai, accused No.

4 was at Bangalore and accused Nos. 5, 6 and 7 were also at Chennai. Therefore, it

is clear that accused Nos. 3 to 7 were not residing or situated within the territorial

jurisdiction of the Addl. C.M.M. Mumbai. After the amendment, with effect from

23.6.2006, in Sec. 202(1) of Cr.P.C. it has been made mandatory that any

Magistrate, on receipt of a complaint of an offence against an accused residing at

::: Downloaded on – 09/06/2013 17:16:01 :::
20 CRA-441-08.sxw

a place beyond the area in which he exercises his jurisdiction, he shall postpone

the issue of process against the accused and shall either inquire into the case

himself or direct an investigation to be made by a police officer or by such other

person as he deems fit, before issuing the process. There is no dispute that in

Criminal Application No.2640 of 2009 (Capt. S.C.Mathur & Anr. vs. M/s.

Elektronik Lab & Ors) and companion matters, one of which was between the

parties before this Court, a learned Single Judge of this Court was required to

consider whether the above provision of Sec. 202 is mandatory or not and after

hearing the parties, the learned Judge held that the amendment made in Sec.

202(1) of Cr.P.C. insofar as postponement of issuance of process against the

accused, who are not residing in the area in which the concerned Magistrate

exercises his jurisdiction, is mandatory. This proposition of law is not in dispute

in the present case.

13. The learned Counsel for the accused persons contended that this

mandatory provision was not followed as no such enquiry was made by the

learned Addl. C.M.M. before issuing process. On the other hand, the learned

Senior Counsel for the complainant pointed out from the proceedings of the trial

Court that the said provision was in fact followed . The record reveals that the

complaint was field on 22.11.2006 and on that day, the matter was adjourned to

::: Downloaded on – 09/06/2013 17:16:01 :::
21 CRA-441-08.sxw

11.12.2006 for hearing on the point of taking cognizance on 11.12.2006, the

matter was adjourned to 19.12.2006. On 19.12.2006 after hearing, the learned

Addl. C.M.M. came to conclusion that offence was made out and therefore he

took cognizance and posted it to 5.1.2007 for recording verification statement of

the complainant. On 5.1.2007, verification statement was recorded. Thereafter,

the matter was adjourned to 11.1.2007 and then to 18.1.2007 and finally on

18.1.2007, the learned Addl. C.M.M. passed the order to issue process. In that

order, he gave detailed reasons which show that he had not only gone through the

complaint, verification statement, but also other documents on which the

complainant was relying. From this, it is clear that after taking cognizance of the

complaint on 19.12.2006, the learned Addl. C.M.M. had adjourned the matter and

for recording evidence after verification statement again, he had adjourned for

hearing as to whether process should or should not be issued. It means, he had in

fact postponed issuance of process after taking cognizance of the matter. What

has been held in Capt. S.C.Mathur (supra) is that postponement of issuance of

process is mandatory when the accused is not residing within the territorial

jurisdiction of the Magistrate taking cognizance of the matter, till some enquiry is

held either by the Magistrate himself or through police or some other person, Sec.

202 does not prescribe what enquiry should be held by the Magistrate after

having taken cognizance. If the Magistrate hears the Counsel for the parties and

::: Downloaded on – 09/06/2013 17:16:01 :::
22 CRA-441-08.sxw

peruses the relevant documents is satisfied that prima facie case is made out for

issuance of process, it amounts to making necessary enquiry under Sec. 202

before issuance of process. In my opinion, taking into consideration the facts and

circumstances, it must be held that the learned Addl. C.M.M. had in fact complied

with the mandatory provision of Sec. 202 and had postponed the issuance of

process till he made appropriate enquiry in the given circumstances and then he

came to conclusion that the issuance of process was necessary, for which he

passed a reasoned order. The learned Addl. Sessions Judge committed a serious

error in holding that the learned Magistrate had not complied with the mandatory

provisions of Sec. 202.

14. The third ground on which the learned Addl. Sessions Judge had

allowed the revision of the accused persons and quashed the process was that the

acts in dispute were ratified in the meeting dated 19.7.2001. It appears that

during the arguments before the Addl. Sessions Judge, a photocopy of a document

purporting to be minutes of the meeting of the advisers of the complainant and

accused No.4 Pawan Kumar held on 19.7.2005 was produced to show that the

parties had approved the act of opening the account in the name of the Company

and securing the loan on 28.6.2005. Firstly, this document was produced for the

first time before the Addl. Sessions Judge in the revision application. This

::: Downloaded on – 09/06/2013 17:16:01 :::
23 CRA-441-08.sxw

document could be treated as a defence of the accused persons. That document

was not available before the Addl. C.M.M. when he passed the order. Secondly,

this document being the defence could not be taken into consideration for the

purpose of deciding whether prima facie case is made out for issuing process. The

learned Addl. Sessions Judge observed that signature on the document was not

disputed. In fact, the stage of proving that document or admitting signature on that

document had never arisen. The original document was not before the Court

and only a photocopy of the document purporting to be minutes of the meeting

was filed and on the basis of such photocopy produced during the revision

application by the accused persons, the learned Addl. Sessions Judge jumped to

the conclusion that such a resolution was passed and the acts of 28.6.2005 were

ratified. In my opinion, it will not be appropriate for the Addl. Sessions Judge.

15. In Suryalakshmi Cotton Mills Limted vs. Rajvir Industries

Limited & Ors. (2008) 13 SCC 678, the Supreme Court observed thus in para 22

:-

“22. Ordinarily, a defence of an accused
although appears to be plausible should not be taken into
consideration for exercise of the said jurisdiction. Yet again,
the High Court at that stage would not ordinarily enter into a

::: Downloaded on – 09/06/2013 17:16:01 :::
24 CRA-441-08.sxw

disputed question of fact. It, however, does not mean that
documents of unimpeachable character should not be taken

into consideration at any cost for the purpose of finding out as
to whether continuance of the criminal proceedings would

amount to an abuse of process of court or that the complaint
petition is filed for causing mere harassment to the accused.

While we are not oblivious of the fact that although a large
number of disputes should ordinarily be determined only by the
civil courts, but criminal cases are filed only for achieving the

ultimate goal, namely, to force the accused to pay the amount
due to the complainant immediately. The courts on the one

hand should not encourage such a practice; but, on the other,

cannot also travel beyond its jurisdiction to interfere with the
proceeding which is otherwise genuine. The courts cannot
also lose sight of the fact that in certain matters, both civil

proceedings and criminal proceedings would be maintainable.”

In the present case, it cannot be said that the photocopy of the document

purporting to be minutes of the meeting dated 19.7.2005 was a document of

unimpeachable character. It is material to note that title of the document shows

that it was the minutes of the meeting of the advisers of the complainant Rajeev

Sawhney and accused No.4 Pawan Kumar. If it was so the document would have

been signed by such advisers, but according to the accused persons, the said

document was in fact signed by the complainant himself. If it is so this fact may

::: Downloaded on – 09/06/2013 17:16:01 :::
25 CRA-441-08.sxw

be proved by the accused as and when the parties are put to trial. Thus, the

defence of the accused is based on that document. Therefore, it could not have

been taken into consideration while quashing the order about issuance of process.

16. In view of the facts and circumstances noted above, all the three

reasons given by the Additional Sessions Judge to quash the order passed by the

Addl. C.M.M. had no basis. It is interesting to note that after having stated the

facts of the case, in para 31 of the impugned order, the learned Addl. sessions

Judge himself had observed “if this incident averred in the complaint is taken as it

is without any more facts then certainly leads a prima facie case of playing

fraud.” It shows that the Addl. Sessions Judge, on the basis of the facts disclosed

in the complaint, had also come to conclusion that prima facie case was made out.

Having come to such a conclusion, the Addl. Sessions Judge embarked upon

consideration of other grounds and quashed the order, which was well-reasoned

and based on the facts disclosed in the complaint. Therefore, in my opinion, it is

a fit case where this Court should, under its inherent power under Sec.482,

interfere and quash the order passed by the Addl. sessions Judge.

17. For the aforesaid reasons, the Revision Application is allowed. The

impugned order passed by the learned Addl. Sessions Judge, Greater Bombay, is

::: Downloaded on – 09/06/2013 17:16:01 :::
26 CRA-441-08.sxw

hereby set aside and the order passed by the Addl. C.M.M. 47th Court, Mumbai,

issuing process against the accused persons is hereby restored.

18. Parties shall appear before the Addl. C.M.M. Mumbai, on 4.7.2011.

It is made clear that the Court below while deciding the matter at the stage of

framing charge or at the time of final judgment after trial, shall not be influenced

by any observations made in this order as those observations are prima facie and

are made for deciding this Revision Application only.

(J.H.BHATIA,J.)

::: Downloaded on – 09/06/2013 17:16:01 :::