Supreme Court of India

State Of M.P vs Rameshwar & Ors on 6 April, 2009

Supreme Court of India
State Of M.P vs Rameshwar & Ors on 6 April, 2009
Author: A Kabir
Bench: Altamas Kabir, Cyriac Joseph
                                                                           1


              IN THE SUPREME COURT OF INDIA
            CRIMINAL APPELLATE JURISDICTION
             CRIMINAL APPEAL NO.647 OF 2009
      (Arising out of S.L.P.(Crl.)NO.5937 of 2007)

State of Madhya Pradesh                        ...Appellant

                                  Vs.

Rameshwar & Ors.                                 ...Respondents

                          WITH
             Criminal Appeal No.648 of 2009
      (Arising out of S.L.P.(Crl.)NO.6929 of 2007)

                     J U D G M E N T

ALTAMAS KABIR,J.

1. Leave granted in both the special leave

petitions which are taken up for hearing

and final disposal together.

2. The respondents were Directors of the

Indore Premier Co-operative Bank Limited

and were also members of the Loan Committee

for sanctioning loans. One Harish Patil and

Kanhaiyalal Yadav lodged a complaint with

the Special Establishment of the Lokayukt,
2

Madhya Pradesh at Indore, alleging that the

respondents had sanctioned loans amounting

to Rs.56,50,000/- in favour of 35 persons

without verifying their eligibility to

receive such loans or the end-use of such

loans and had intentionally acted in an

illegal manner to enable the said borrowers

to avail of the loans. On receiving the

complaint, the Special Establishment

Lokayukt, Indore, registered Crime

No.133/99 and after investigation filed a

charge-sheet against the respondents under

Sections 409, 420 and 120-B of the Indian

Penal Code (`IPC’ for short) together with

Sections 13(1)(d) read with Section 13(2)

of the Prevention of Corruption Act, 1988

(hereinafter referred to as the `P.C.

Act’). The Trial Court on due consideration

of the charge-sheet, found a prima facie

case against the respondents and by its

order dated 4.11.2006 directed framing of

charges as suggested in the charge-sheet.
3

3. Being aggrieved by the said order dated

4.11.2006, directing framing of charges,

the respondents moved in revision before

the Indore Bench of the Madhya Pradesh High

Court for setting aside the aforesaid order

passed by the Special Judge, Indore, in

Special Case No.1 of 2006 and for their

discharge from the above-mentioned charges.

4. Considering the case made out by the

respective parties, the High Court came to

the conclusion that admittedly the

respondents were members of the Loan

Committee and as such members they are only

required to consider the loan cases which

are put up to them by the concerned Bank

Manager for the grant of loan and it was

for the Branch Managers to verify the facts

regarding entitlement for grant of loan

before submitting the same to the Loan

Committee. Furthermore, it is only after
4

the Executive Officer had also verified the

applications for loan that the loan cases

were put up before the Loan Committee for

its sanction. In view of the aforesaid

procedure, the High Court held that it

could not be said that the Members of the

Loan Committee (the respondents herein) had

acted illegally and had wrongly sanctioned

loans to the concerned borrowers. The High

Court also took into consideration the fact

that out of the total amount of loan which

had been sanctioned by the Loan Committee

amounting to Rs.56,50,000/- a total sum of

Rs.64,69,000/- had already been deposited

by the concerned depositors in the Bank and

hence it could not be contended that by

sanctioning the loans to the concerned

borrowers the Bank had suffered any

monetary loss since the full amount of

loan, together with interest, had already

been deposited by the borrowers in the

Bank.

5

5. On the question of status of the

respondents as “public servants” for the

purpose of prosecution under the provisions

of the Prevention of Corruption Act, 1988,

the High Court relying on the judgment of

this Court in State of Maharashtra vs.

Laljit Rajshi Shah and others [(2000) 2 SCC

699] held that the respondents could not be

treated as public servants and could not,

therefore, be punishable either under the

provisions of the Prevention of Corruption

Act, 1988, or under Section 409 IPC.

6. On such finding, the High Court by its

order dated 17th March, 2007, allowed the

Revision Petition and set aside the order

of the Trial Court dated 4.11.2006 framing

charges against the respondents and

discharged them from the said charges under

Sections 409, 418, 420 and 120-B IPC and
6

Section 13(1)(d) read with Section 13(2) of

the P.C. Act.

7. The present appeals have been filed by the

State of Madhya Pradesh against the said

order of the High Court.

8. Appearing for the appellant State of Madhya

Pradesh, Mr. Ravindra Srivastava, learned

Senior Counsel submitted that the High

Court had erred both as to the role played

by the respondents and also on the question

of the status of the said respondents as

“public servants” for the purpose of

prosecution under the provision of the P.C.

Act. Mr. Srivastava also submitted that

the High Court had travelled beyond its

jurisdiction under Sections 397 read with

Section 401 Criminal Procedure Code in re-

assessing the factual position in order to

arrive at the conclusion that the

provisions, under which they had been
7

charged, were not supported by the

materials in the charge-sheet.

9. Referring to the inquiry report dated 21st

January, 1999, submitted by the District

Vigilance Committee, Indore, on the

complaint of Shri Kanhaiyalal Yadav, Mr.

Srivastava submitted that it had come to

light during the inquiry that the quotation

of Indore Motor and Agro Machinery, having

its registered office at 535 Scheme No.54,

Indore, loans were advanced by the Banks to

the persons named in the report for

purchase of different kinds of vehicles.

However, the said firm was not available at

the address indicated. It also transpired

that the firm was managed by one Shri

Himanshu Joshi, son of Shri Hem Joshi,

Public Contact Officer working in the

Indore Premier Co-operative Bank and the

Current Account of the firm was with the

Kila Maidan Branch, Indore and the various
8

Demand Drafts were deposited in the said

account and the cash was subsequently

withdrawn. It was also reported that the

loans were sanctioned with the connivance

of the Bank administration for the purchase

of vehicles, but were not used for the said

purpose and the Demand Drafts were encashed

with the intention of cheating the Bank.

Mr. Srivastava submitted that the tenor of

the Inquiry Report was that Shri Hem Joshi

had, in his capacity as the Public Contact

Officer of the Bank, in connivance with the

other respondents, set up a fictitious firm

in the name of his son Shri Himanshu Joshi

for the purpose of encashing the Bank

Drafts which were all deposited in the

account of the purported firm in the Kila

Maidan Branch, Indore.

10. Mr. Srivastava pointed out that from the

statements made by the Managers of the

different Branches of the Bank a prima
9

facie case was made out that not only were

the rules relating to sanctioning of loans

not followed, but the grant of such loans

revealed lack of awareness and application

on the part of the respondents. He also

submitted that the officers of the National

Bank for Agricultural and Rural Development

(hereinafter referred as `NABARD’)

conducted an inspection of the Indore

Premier Co-operative Bank in June, 1998 and

in their Report they also raised objections

with regard to the loans which formed the

subject matter of the present appeals.

11. Mr. Srivastava submitted that the finding

of the District Vigilance Committee was

that while the Branch Managers of the

different Branches of the Bank had not

complied with the directions given with

regard to the policy of sanctioning loans,

the Chairman, and the Chief Executive

Officer of the Bank, who are the Respondent
10

Nos. 1 and 3 herein, failed to take any

action despite the Inspection Report of

NABARD, which gave rise to the conclusion

that they had also played a decisive role

in defrauding the Bank. Mr. Srivastava

submitted that since the said Inquiry

Report indicted all the respondents, along

with several others, it had recommended

that a case be registered under Section 420

read with Section 120-B IPC against all the

persons named. A further recommendation was

made to register a case against the

officers of the Bank, including the

respondents herein, under Section 406, 409,

419 and 420 read with Section 120-B IPC.

Departmental action was also recommended

against the Members of the Loan Committee

of which the Respondent No.1, Rameshwar,

was the President, while the other

respondents, who were all Directors of the

Bank, were members.

11

12. Mr. Srivastava urged that the High Court

had erred in completely absolving the

respondents of any responsibility in

connection with the sanctioning of the

loans and placing the entire burden of the

fraud perpetrated on the Branch Managers

and the Executive Officer for inadequate or

improper verification of the entitlement of

the borrowers for grant of such loans.

Learned counsel also urged that the High

Court had erred in observing that the

members of the Loan Committee had a limited

role to play for the purpose of sanctioning

loans, since the ground work had already

been prepared upto the level of the Branch

Managers who had recommended the grant of

such loans.

13. Mr. Srivastava submitted that in going into

factual aspects of the matter, the High

Court had travelled beyond its revisional
12

powers in coming to findings of fact, which

were yet to be established on evidence.

14. To support his submission, Mr. Srivastava

firstly referred to a decision of this

Court in Stree Atyachar Virodhi Parishad

vs. Dilip Nathumal Chordia & Anr. [(1989) 1

SCC 715], wherein, while considering the

question relating to discharge of or

framing of charges against an accused, it

was held that when the Trial Court, finding

a prima facie case prefers to frame charges

against the accused, the High Court should

not interfere by probing into the

sufficiency of grounds for conviction of

the accused and ordering his discharge.

15. Mr. Srivastava then referred to another

decision of this Court in Om Wati (Smt) &

Anr. vs. State, through Delhi Admn. & Ors.

[(2001) 4 SCC 333], wherein also, while

considering the provisions of Sections 227,
13

228 and 401 of the Criminal Procedure Code,

1973, this Court, inter alia, observed that

the High Court should not ordinarily

interfere with the Trial Court’s order for

framing of charge unless there is glaring

injustice.

16. Reference was lastly made to the decision

of this Court in Munna Devi vs. State of

Rajasthan & Anr. [(2001) 9 SCC 631],

wherein it was held that the revisional

powers of the High Court could not be

exercised in a routine and casual manner

for quashing the charges framed against an

accused, except where there was a legal bar

or where no offence is made out against an

accused in the F.I.R.

17. Mr. Srivastava submitted that apart from

the above, the finding of the High Court

that the respondents were not public

servants was erroneous, as they had been
14

elected as Office Bearers of the Co-

operative Bank. He submitted that the High

Court had wrongly relied upon the decision

of this Court in State of Maharashtra vs.

Laljit Rajshi Shah & Ors. (supra), in which

the definition of “public servant” as

contained in section 2 of the Prevention of

Corruption Act, 1947 was under

consideration. In the said Act, “public

servant” has been defined in Section 2 to

mean “public servant” as defined in Section

21 of the Indian Penal Code. Mr.

Srivastava urged that the definition of

“public servant” in the Prevention of

Corruption Act, 1988 has been given a much

wider connotation and the limited

interpretation of the said expression in

Laljit Rajshi Shah & Ors.’s case (supra)

would not, therefore, be applicable to the

facts of this case.

15

18. Mr. Srivastava submitted that on account of

being an Office Bearer of a registered Co-

operative Society engaged in banking, the

respondents came within the definition of

“public servant” under Section 2(c)(ix) of

the 1988 Act. He also submitted that the

High Court had failed to take note of

Section 87 of the M.P. Co-operative

Societies Act, 1960, which provides that

the Registrar and other officers, as well

as employees of a Co-operative Bank or a

Co-operative Society, would be deemed to be

“public servants” within the meaning of

Section 21 of the Indian Penal Code.

19. In this regard, Mr. Srivastava referred to

the decision of this Court in Govt. of

Andhra Pradesh & Ors. Vs. P. Venku Reddy

[(2002) 7 SCC 631], where reference was

made to the decision in Laljit Rajshi Shah

& Ors.’s case (supra) and it was observed

that the same was distinguishable as it was
16

based on an interpretation of the

definition of “public servant”, as defined

in the 1947 Act, which restricted such

definition to cover only such “public

servants” as were included in Section 21 of

the Indian Penal Code. Reference was also

made to another decision of this Court in

State of Maharashtra & Anr. vs.

Prabhakarrao & Anr. [(2002) 7 SCC 636], in

which the wider definition of the

expression “public servant” under Section 2

(c) of the Prevention of Corruption Act,

1988 was held to be applicable and not the

narrow definition under Section 21 of the

Indian Penal Code.

20. Mr. Srivastava submitted that as far as the

State of Madhya Pradesh was concerned, the

same submissions would also be relevant in

SLP(Crl.)No.6929/07.

17

21. Replying to the submissions made on behalf

of the appellant, Mr. Vivek Tankha, learned

Senior Counsel, firstly, took us to the

Charge framed against the respondents under

Section 13(1)(d) read with Section 13(2) of

the Prevention of Corruption Act, 1988 and

Sections 409, 418, 420 and 120-B of the

Indian Penal Code. Mr. Tankha pointed out

that the Charge was framed against the

Respondent No.1 in his capacity as

Chairman/Manager of the Indore Premier Co-

operative Bank and as a Member of the Loan

Sanctioning Committee during the period

from 4th March, 1997 to 4th May, 1998, when

he was a public servant. The charge

against the Respondent No.1 was that in

connivance with the other accused persons

and on the basis of forged documents

relating to “Indore Motor and Agro

Machinery”, he had, without verification of

the loan applications filed for the purpose

of purchasing of vehicles by the other co-
18

accused, without ensuring that the margin

money was deposited as per the rules and

without obtaining security, sanctioned the

loans in contravention of the Bank Rules

and issued the cheque/drafts of such loans

to the applicants directly who withdrew the

amount without purchasing the vehicles,

resulting in misappropriation of

Rs.56,50,000/-. Accordingly, the

Respondent No.1 was purported to have

committed the offence punishable under the

above-mentioned provisions of the

Prevention of Corruption Act, 1988 and the

Indian Penal code. Similar charges were

framed against the other respondents.

22. Mr. Tankha submitted that from the Inquiry

Report of the District Vigilance Committee

it would be quite apparent that it was the

Branch Managers of the different Branches

of the Bank who had failed to comply with

the procedure relating to grant and
19

sanction of loans and that all the lapses

which were attempted to be foisted on the

respondents by Mr. Srivastava during the

course of his submissions, were required to

be fulfilled at the Branches before

proposals were put up for sanctioning of

the loans. Mr. Tankha submitted that the

Loan Sanctioning Committee had to deal with

innumerable loan applications and it was

not possible for the said Committee to

scrutinize each application to ensure

whether all the conditions for grant of

loan had been satisfied. Mr. Tankha, in

fact, urged that in the Inquiry Report, the

only allegation made against the

respondents herein was that they had not

taken any action despite the Inspection

Report of NABARD and it was only a

presumption that as a result thereof a

conclusion must be drawn that the Chairman

of the Bank and the Chief Executive Officer
20

had also played a main role in the fraud

committed upon the Bank.

23. Mr. Tankha submitted that apart from the

above, the only other allegation against

the respondents in the Inquiry Report was

that the members of the Loan Committee had

failed to perform their duties efficiently.

He submitted that the allegations pointed

out by Mr. Srivastava had really been

directed at the Branch Managers of the

various Branches and the concerned officers

of the said Branches.

24. Mr. Tankha submitted that there was no

justification whatsoever for framing of

charges against the respondents herein,

either under the provisions of the Indian

Penal Code or under the provisions of the

Prevention of Corruption Act, 1988. He

urged that if any irregularity had been

committed by the Respondents in sanctioning

the loans, there was sufficient scope for
21

action to have been taken against them

under the M.P. Co-operative Societies Act

instead of taking recourse to the criminal

process to apply pressure in respect of a

dispute, which was basically civil in

nature. Referring to the decision of this

Court in Indian Oil Corpn. vs. NEPC India

Ltd. 7 Ors. [(2006) 6 SCC 736], Mr. Tankha

relied on the observations made by this

Court in holding that it was necessary to

take notice of a growing tendency in

business circles to convert purely civil

disputes into criminal cases and at the

stage of an application under Section 482

Cr.P.C. all that was required to be seen

was whether necessary allegations existed

in the complaint to make out an offence as

alleged.

25. Further, reference was made to the decision

of this Court in Nikhil Merchant vs.

Central Bureau of Investigation & Anr.
22

[2008 (11) SCALE 379], where, while taking

recourse to Article 142 of the

Constitution, it was observed that the

dispute involved in the case had overtones

of a civil dispute with certain criminal

facets. Mr. Tankha submitted that similar

was the position in the present case, where

the dispute was mainly of a civil nature,

which had been given a criminal twist to

bring it within the scope of the Indian

Penal code and also the Prevention of

Corruption Act, 1988.

26. Mr. Tankha also referred to the decision of

this Court in Manoj Sharma vs. State & Ors.

(MANU/SC/8122/2008), where the question

which fell for determination was whether

the First Information Report for offences

which were not compoundable, could be

quashed either under Section 482 Cr.P.C. or

under Article 226 of the Constitution when

the accused and the complainant had
23

compromised and settled the matter between

themselves. Mr. Tankha submitted that this

Court had set aside the order upon holding

that once a dispute of a civil nature

between private parties, had been settled,

the more pragmatic view would be to

exercise powers under Section 482 Cr.P.C.

or Article 226 of the Constitution to bring

and end to such litigation.

27. As to the question whether the respondents

were public servants or not, Mr. Tankha

submitted that in a series of decisions

this Court had held that certain officers

discharging public functions had been held

not to be public servants, except for

purposes confined to the enactments under

which they perform their functions. In

this regard, Mr. Tankha also referred to

the decision in Laljit Rajshi Shah & Ors.,

which had been referred to by Mr.

Srivastava, wherein it had been held that
24

the Chairman and Members of the Managing

Committee were not public servants but were

deemed to be public servants under the M.P.

Co-operative Societies Act, but not for any

other purpose.

28. Mr. Tankha took us through the M.P. Co-

operative Societies Act, 1960, in support

of his submissions. He submitted that the

said Act was a complete self-contained Code

by itself and provided for different

eventualities relating to the

administration of Co-operative Societies.

Referring to Section 74 of the Act, Mr.

Tankha submitted that Clause (d) thereof is

the remedy contemplated in respect of an

offence alleged to have been committed of

the instant type. Further- more, Section

75 provided for penalties to be inflicted

in case of a proven offence and Section 76

also provided that offences under the Act
25

were triable by a Magistrate of the Ist

Class.

29. As to the definition of “public servant” in

Section 2(c)(ix) of the Prevention of

Corruption Act, 1988, it was submitted that

the same should be read in two parts and

that the definition of “public servant” in

the said provision in respect of a Co-

operative Society would be covered by the

first part and not by the second part.

30. Mr. Tankha submitted that the charges

against the respondents were without any

foundation, as would be clear from the

Inquiry Report of the District Vigilance

Committee which laid the responsibility for

grant of the loans to the 35 persons at the

door of the Branch offices and had only

included the respondents within the scope

of the charge for their alleged failure of

not having taken action on the report of
26

NABARD and also in not having discharged

their duties efficiently. Mr. Tankha

submitted that the same were not sufficient

to maintain the charges against the

respondents under Sections 409, 418, 420

and 120-B IPC read with Sections 13(1)(d)

and 13(2) of the Prevention of Corruption

Act, 1988 and the High Court had quite

rightly quashed the charges against the

respondents.

31. As to SLP(Crl.)No.6929/07, Mr. Tankha

submitted that the same was in regard to a

hospital loan of Rs.2 lacs, which had been

advanced and had also been repaid with

interest on 10th July, 2008. Mr. Tankha

submitted that in both the cases, the

principal amount of the several loans

together with interest had been repaid and

consequently, the very foundation of the

charges were nonest and the prosecution was

liable to be quashed.

27

32. In addition to Mr. Tankha’s submissions,

Mr. Sushil Kumar Jain, who appeared for

some of the respondents, submitted that

unless there was a criminal intent

disclosed in the charge-sheet, no charge

either under Section 406 or Section 409

would lie. He also urged that in order to

invoke the provisions of the Prevention of

Corruption Act the accused would have to be

a public servant and the property alleged

to have been misappropriated, must have

been entrusted to him while he was a public

servant. He urged that the charge-sheet

did not contain any allegation that the

loan advanced by the Society was out of any

fund or contribution received from the

State. Accordingly, the question of

misappropriation of any amount received by

the public servant in his capacity as a

public servant did not arise.

28

33. Mr. Jain reiterated the other submissions

made by Mr. Tankha that the respondents had

no conscious knowledge of the ineligibility

of the borrowers to apply for and receive

the loans and that the loans had been

sanctioned on the basis of the

recommendations and proposals put up by the

Branch office.

34. Mr. Jain also submitted that the

allegations against the respondents were

misconceived and the remedy in respect of

the lapses, if any, lay not under the

general criminal process, but under the

provisions of the M.P. Co-Operative

Societies Act, 1960, itself.

35. Having considered the submissions made on

behalf of the respective parties and the

various decisions cited in support thereof,

we are unable to agree with the views
29

expressed by the High Court in the order

impugned in these appeals.

36. While it is no doubt true that in the

Inquiry Report of the District Vigilance

Committee the role attributed to the

respondents in sanctioning loans was shown

to be purely managerial where the

groundwork had been completed by the Branch

offices and that as members of the Loan

Sanctioning Committee, they had acted

inefficiently, it has also been suggested

that the Chairman and the Executive Officer

of the Bank had connived with the other

accused in defrauding the Bank. In the

Inquiry Report it was stated that the

respondents had in conspiracy with Shri Hem

Joshi, the Public Contact Officer of the

Bank, whose son, Himanshu Joshi, maintained

a current account of a fictitious firm –

Indore Motor and Agro Machinery in the Kila

Maidan Branch of the Bank at Indore
30

encashed the various Demand Drafts issued

on account of the loans, by using the said

account without purchase of any vehicle for

which the loans had been sanctioned.

37. The High Court also did not, while

considering the definition of the

expression “public servant”, take into

account the fact that the decision in

Laljit Rajshi Shah & Ors.’s case (supra)

was no longer applicable in view of the

amended provisions of Section 2(c) of the

Prevention of Corruption Act, 1988,

defining the said expression. Prima facie,

it appears to us that the Respondent Nos.1

and 3, in their capacity as the Chairman

and Executive Officer of the Bank, come

within the definition of “public servant”

under Section 2(c)(ix) of the 1988 Act,

which reads as follows :-

“public servant” means – any person who
is the President, Secretary or other
31

office-bearer of a registered co-
operative society engaged in agriculture,
industry, trade or banking, receiving or
having received any financial aid from
the Central Government or a State
Government or from any corporation
established by or under a Central,
Provincial or State Act, or any authority
or body owned or controlled or aided by
the Government or a Government Company as
defined in Section 617 of the Companies
Act, 1956 (1 of 1956).”

38. Mr. Tankha’s submissions, which were echoed

by Mr. Jain, that the M.P. Co-operative

Societies Act, 1960 was a complete Code in

itself and the remedy of the prosecuting

agency lay not under the criminal process

but within the ambit of Sections 74 to 76

thereof, cannot also be accepted, in view

of the fact that there is no bar under the

M.P. Co-operative Societies Act, 1960, to

take resort to the provisions of the

general criminal law, particularly when

charges under the Prevention of Corruption

Act, 1988, are involved.

32

39. The judgments referred to by Mr. Tankha

regarding the tendency to convert civil

disputes into criminal cases to pressurize

the accused, are unimpeachable, but the

same will not apply to the facts of this

case where a conspiracy to cheat the Bank

is alleged.

40. We are, therefore, inclined to accept Mr.

Srivastava’s submissions that the High

Court had in revision erroneously quashed

the charges framed against the respondents.

Consequently, the orders dated 17th March,

2007, passed by the High Court in Crl.

Revision No.1303 of 2006 and Crl. Revision

No.36 of 2007, impugned in these two

appeals are set aside and the charges

framed by the Trial Court against the

respondents are restored. The appeals are,

accordingly, disposed of with a direction

to the Trial Court to proceed with the

trial. We make it clear that the views
33

expressed in this judgment are prima facie

in nature for the disposal of these appeals

only and should not influence the trial in

any way.

______________J.

(ALTAMAS KABIR)

______________J.

(CYRIAC JOSEPH)
New Delhi
Dated:06.04.2009