High Court Kerala High Court

Usha Sanghi vs Dr. George Jacob on 26 September, 2008

Kerala High Court
Usha Sanghi vs Dr. George Jacob on 26 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2746 of 2008()


1. USHA SANGHI, W/O. SUDHIR SANGHI,
                      ...  Petitioner
2. SIDDHARTH SANGHI, S/O. SUDHIR SANGHI,

                        Vs



1. DR. GEORGE JACOB,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.V.G.SANKARAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :26/09/2008

 O R D E R
                              R.BASANT, J
                      ------------------------------------
              Crl.M.C. Nos.2746, 2883, 3137, 3155,
                  3156, 3157, 3166, 3091, 3094,
                       3097 & 3217 of 2008
                      -------------------------------------
            Dated this the 26th day of September, 2008

                                  ORDER

(i) Whether the complaints against the petitioners

deserve to be quashed for the reason that sufficient averments

are not there to attract liability under Section 138 r/w 141 of the

Negotiable Instruments Act (the Act hereafter) ?

(ii) Whether the non compliance with the mandate of

amended Section 202 Cr.P.C – to necessarily conduct an enquiry

before issuing process to an accused person residing outside the

jurisdiction of the Magistrate, vitiates the cognizance taken in

these cases ?

(iii) Whether the courts concerned have territorial

jurisdiction to entertain the complaints ?

2. These questions are raised in these petitions where 2

of the 6 accused persons in identical complaints filed by the

same complainant pending before two criminal courts seek

invocation of the extraordinary inherent jurisdiction under

Section 482 of the Code of Criminal Procedure to quash the

prosecution in so far as they relate to them.

Crl.M.C. Nos.2746, 2883, 3137, 3155,
3156, 3157, 3166, 3091, 3094,
3097 & 3217 of 2008 2

3. To the vital facts first. The complainant alleged that

the 1st accused, a company, had issued the cheques involved in

these cases to him for the due discharge of a legally enforcible

debt/liability. There is no contention that either of the

petitioners had signed the cheques in question. It is alleged that

they were directors of the company. There are averments which

suggest that they have roles to play in the management and

affairs of the company. All the complaints were filed along with

affidavits under Section 145 Cr.P.C in lieu of sworn statement

under Section 200 Cr.P.C. No enquiry under Section 202 Cr.P.C

was conducted by the Magistrates in all these cases. Cognizance

was taken and process was issued against all the 6 accused

persons including the petitioners herein who are accused 3 and

4 in all the prosecutions.

4. Learned counsel for the petitioners (petitioners

appear through different counsel) have raised various

contentions and to resolve the contentions raised, the 3

questions initially raised will have to be answered. The

respondent/complainant has entered appearance. Counsel are at

variance as to what is the nature of the allegations that ought to

Crl.M.C. Nos.2746, 2883, 3137, 3155,
3156, 3157, 3166, 3091, 3094,
3097 & 3217 of 2008 3

be raised in a complaint alleging complicity for the offence under

Section 138 r/w 141 Negotiable Instruments Act. The counsel

have practically repeated all the arguments that were raised

before this Court which were considered in Paul Mathew v.

Lab & General Exports Pvt. Ltd.[2008(3) KHC 462 ie. 2008(3)

KLT 599]. I shall not be dragged further into that controversy

afresh. Suffice it to say that after considering all the arguments

that are raised before me now, the conclusion has been reached

in para.14 of that decision which I extract below:

“What is the final outcome ? A careful
consideration of all these decisions appears make it
clear that in the complaint specific assertions must be
made to attract the play of Section 141 of the N.I Act.
It has to be pleaded as a fact that the indictees
concerned are in charge of and responsible to the
company for the conduct of its affairs. Once that
allegation is specifically raised, it is for the
complainant to adduce evidence in support of such
assertion later. A ritualistic incantation of the words
of the Statute may not be expected or insisted. But it
has got to be effectively conveyed as a matter of fact
that the accused persons were in charge of and
responsible to the company for the conduct of its
affairs on the date of the offence. Such averments, if
they are there, they can be attempted to be supported
later at the stage of enquiry under Section 200/202 of
the Cr.P.C or at the later stages of the trial. It is trite
in the law of pleadings that what is to be pleaded is
the facts and not evidence to be adduced in support of
such facts.”

Crl.M.C. Nos.2746, 2883, 3137, 3155,
3156, 3157, 3166, 3091, 3094,
3097 & 3217 of 2008 4

I have no reason to come to any different conclusion on the

above aspect even after hearing the detailed arguments in these

cases.

5. The next question is whether sufficient averments to

satisfy the law as understood in para.14 extracted above are

there in these complaints. All the complaints are identical

complaints. I have gone through the averments in the

complaints in detail. It is averred that “all affairs of the 1st

accused company are carried on by accused 2 to 6”. It is further

asserted that “in all business affairs of the 1st accused company,

accused 2 to 6 have responsibility”. The above averments in

para.2 are capped with the final sentence in that paragraph that

“in the day to day activities of the company, accused 2 to 6 have

equal participation”. I am not adverting to the other averments

which are there in para.3. Suffice it to say that the above

specific averments made, do according to me, satisfy the

mandate of law as understood by me in para.14 of Paul Mathew

(supra) extracted above. It is true that further details are not

pleaded as to how and in what manner they perform their duties

as directors. That aspect was also considered in Paul Mathew

Crl.M.C. Nos.2746, 2883, 3137, 3155,
3156, 3157, 3166, 3091, 3094,
3097 & 3217 of 2008 5

(supra) and the observation in S.M.S Pharmaceuticals Ltd. v.

Neeta Bhalla [2007(3) KLT 672 SC] that Sarojkumar Poddar

v. State [2007 (2) KLT 1030] does not lay down any general law

that the pleadings must show how and in what manner the

directors were, liable, was specifically noted in para.13. It is

also true that in the complaint in the instant case there is no

ritualistic repetition of the specific words of the statue “that the

directors are in charge of and responsible to the company for the

conduct of its affairs”. The question is not whether the words of

the statues have been repeated. The question is only whether

sufficient averments to attract liability under Section 141 of the

Negotiable Instruments Act have been raised or not. I have no

hesitation to agree that they have been.

6. Sri.Harikrishnan, counsel in some of these matters,

argues that there is no specific averment that the 1st accused

company is quilty. In the absence of such averment, Section 141

of the Act can have no application whatsoever, contends counsel.

The law of pleadings is of course not merely technical alone. The

question is whether sufficient averments to notify the adversary

of the stand taken by the party are there in the pleadings or not.

Crl.M.C. Nos.2746, 2883, 3137, 3155,
3156, 3157, 3166, 3091, 3094,
3097 & 3217 of 2008 6

It is a question of natural justice. The adversary must know the

case of the party. He must have effective and reasonable

opportunity to know, understand, respond, meet and disprove

the case of his opponent. This is the rationale underlying the law

of pleadings. It is not a matter of mere technicality. I am

certainly convinced on a complete and exhaustive reading of the

complaint that sufficient averments to notify all the accused that

the 1st accused is principally liable and consequently the others

are alleged to be liable are there. If one reads the complaints

completely and exhaustively and does not perceive this assertion,

he is definitely missing the woods for the trees. I am hence not

able to accept the contention that the complaint must fail for the

reason that it is not specifically alleged, in those words, that the

1st accused company is liable.

7. Sri.Babu.S.Nair, learned counsel for the accused in

some matters contends that there is significant absence of a

specific averment that the accused persons are in charge of and

responsible to the company for the conduct of its affairs “at the

time the offence was committed.” Here again, I think that

acceptance of that argument would be succumbing to

Crl.M.C. Nos.2746, 2883, 3137, 3155,
3156, 3157, 3166, 3091, 3094,
3097 & 3217 of 2008 7

meaningless technicality as, in effect and in substance, the

averments eminently convey that accused 2 to 6 were in charge

of and responsible to the company for the conduct of its affairs

on the date of the offence. Even in the absence of a ritualistic

repetition of those words, the conclusion appears to be

irresistible that the averments relate only to the time of the

offence.

8. There is, of course, a dispute as to what would be the

precise time of the offence. I shall not embark on a more

detailed discussion on that controversy. In Kairali Marketing

and Processing Co-op.Society Ltd.v. Pullengadi Service Co-

op.Society Ltd. [2007(1)KLT 287] it has been held that it is

the date of dishonour of the cheque which will be crucial while

ascertaining the point of time for application of Section 141 of

the Act. The offence under Section 138 of the N.I.Act takes

place on the date of dishonour of the cheque, it was held. There

is no dispute in this case that all the accused persons were

directors on the date of dishonour of the cheques. That

contention is thus found to be of no avail.

Crl.M.C. Nos.2746, 2883, 3137, 3155,
3156, 3157, 3166, 3091, 3094,
3097 & 3217 of 2008 8

9. I must, in these circumstances, come to the conclusion

that the first question raised has got to be answered against the

petitioners. Sufficient averments to attract liability under

Section 138 read with 141 of the N.I.Act are there in the

complaints, I hold.

10. Coming to question No.2, argument is advanced that

no enquiry under Section 202 Cr.P.C has been conducted by the

learned Magistrate though cognizance was taken after

23/6/2006, the date on which the amended Section 202 Cr.P.C

came into effect. After the amendment, Magistrates are obliged,

in a case where the accused resides at a place beyond the area in

which the Magistrate exercises his jurisdiction, to conduct an

enquiry under Section 202 Cr.P.C. Admittedly, such an enquiry

has not been conducted. Whether the Magistrate is bound

ritualistically to conduct such an enquiry in every case did come

up for consideration before this court and this court in H.D.F.C

v. Jaleel [2008(3) KLT 869] has come to the specific

conclusion that the Magistrate is obliged to conduct such an

enquiry, even in a prosecution under Section 138 of the

Negotiable Instruments Act, though the mere non-compliance

Crl.M.C. Nos.2746, 2883, 3137, 3155,
3156, 3157, 3166, 3091, 3094,
3097 & 3217 of 2008 9

with that stipulation may not vitiate cognizance taken by such

Magistrate. A contention was raised in that case that the

amended Section 202 Cr.P.C cannot have any application to

prosecutions under Section 138 of the Negotiable Instruments

Act. After detailed consideration, the question was answered

vide clauses viii, ix, x and xi of paragraph 31 which I extract

below:

“viii) S.202 Cr.P.C as amended applies to prosecutions
under S.138 of the N.I.Act also in the light of S.4(2) of
the Code and in the absence of any specific contra
provisions in S.138 of the N.I.Act.

ix) But ordinarily in a prosecution under S.138 of the
N.I.Act, if a proper complaint is filed supported by
necessary documents and a proper affidavit is filed
under S.145 of the N.I.Act it may not be necessary for
the Magistrate to proceed to hold the enquiry under
S.202 Cr.P.C as the requisite satisfaction can be
entertained at the end of the enquiry under S.200
Cr.P.C itself.

x) But in a case where there is possibility of dispute
regarding territorial jurisdiction, or dispute regarding
complicity alleged with the help of S.141 of the
N.I.Act, it will be proper, necessary and advisable for
the Magistrate to hold enquiry under S.202 Cr.P.C, if
requisite satisfaction is not induced by the materials
placed before it under clause (ix) above.

xi) Even in such enquiry under S.202 Cr.P.C in a
prosecution under S.138 of the N.I.Act, it is not
invariably necessary to examine a complainant and his
witnesses personally on oath. They can be directed to
file affidavit or additional affidavit under Section 145
of the N.I.Act on the specific aspects where materials
are found necessary or the Court entertains doubts.

Crl.M.C. Nos.2746, 2883, 3137, 3155,
3156, 3157, 3166, 3091, 3094,
3097 & 3217 of 2008 10

S.145 of the N.I.Act as explained in the decision in
Vasudevan v. State of Kerala (2005(1)KLT 220) shall
apply to the stage of enquiry under S.202 Cr.P.C also.
Courts must be specifically cognisant of the need for
expedition in a prosecution under S.138 of the
N.I.Act.”

11. It therefore is evident that though failure/omission to

conduct an enquiry under Section 202 Cr.P.C in a prosecution

under Section 138 of the N.I.Act will not ipso facto vitiate the

cognizance taken, it is necessary in a case where accused

persons are sought to be saddled with liability under Section 141

of the N.I.Act to conduct such an enquiry. In the facts and

circumstances of this case, I have no hesitation to agree that the

learned Magistrates must necessarily have conducted an enquiry

under Section 202 Cr.P.C to ascertain whether materials are

there to justify the allegation that the accused persons, including

the petitioners herein, were in charge of and responsible to the

company for the conduct of its affairs. On that aspect, in respect

of the accused persons who are residing at Hyderabad, the

pointed attention of the court must have been riveted imbibing

the motivations and persuasions that prompted the

legislature to bring in the amendment to Section 202 Cr.P.C.

That has not been done by the learned Magistrate and that

Crl.M.C. Nos.2746, 2883, 3137, 3155,
3156, 3157, 3166, 3091, 3094,
3097 & 3217 of 2008 11

inadequacy, according to me, justifies the challenge raised by the

petitioners.

12. Sri.Shamsudeen, learned counsel for the complainant

argues that it is not necessary for the court to insist on anything

more than averments in the complaint to satisfy the mandate of

S.M.S.Pharmaceuticals Ltd. v. Neeta Bhalla [2005(4) KLT

209(SC)]. In support of this contention, the learned counsel for

the complainant relies on the decision in Mymoonath Beevi v.

State of Kerala [2005(4) KLT 174]. A Division Bench of this

court in that judgment had disapproved certain observations

which were there in the earlier decision of Biju Jacob v. Annie

Mathew [2004(2) KLT 634] and had taken the view that at

the threshold, if sufficient averments are there, it is not

necessary to insist on any further material. Learned counsel for

the complainant hence contends that in the light of the

conclusion on question No.1 above that there are sufficient

averments to attract culpability under Section 138 read with 141

of the Negotiable Instruments Act, it was not necessary for the

Magistrate to insist on any further material. Learned counsel

relies on the observations in paragraph 18 of the decision in

Crl.M.C. Nos.2746, 2883, 3137, 3155,
3156, 3157, 3166, 3091, 3094,
3097 & 3217 of 2008 12

Mymoonath Beevi (Supra).

“Where the allegations in the complaint are
found to satisfy the requirement of S.141 of the Act, it
may not be necessary to insist on any further material
at the threshold stage of taking cognizance of the
complaint. Where the complaint does contain the
necessary averment falling either under sub-s.(1) or
under sub-s.(2) of S.141, we are of the view that it
may not be necessary to insist on any further material
at the threshold stage by drawing a distinction
between “signatory” and “non-signatory” to the
cheque in respect of which the prosecution is
launched.”

13. Learned counsel for the petitioners in this context

contends that Mymoonath Beevi (Supra) was delivered at a

time when amendment to Section 202 Cr.P.C had not come into

existence. The very purpose of the amendment to Section 202

Cr.P.C is to insist that in respect of that category of persons who

reside beyond the jurisdiction of the Magistrate, the Magistrate

must be more careful before issuing process. It is not sufficient,

if averments in the complaint satisfy the requirement. It is

further necessary that an enquiry must be conducted under

Section 202 Cr.P.C for the Magistrate to be satisfied that there is

materials to justify the allegations. Only if that satisfaction is

entertained need cognizance be taken and process issued.

Crl.M.C. Nos.2746, 2883, 3137, 3155,
3156, 3157, 3166, 3091, 3094,
3097 & 3217 of 2008 13

Unless the amendment to Section 202 Cr.P.C is understood in

that light, the very purpose of the amendment would be defeated.

It is not any more sufficient that necessary averments are there

in the complaint. The Magistrate must be satisfied by sworn

statements recorded under Section 200 Cr.P.C and enquiry

conducted under Section 202 Cr.P.C that cognizance can be

taken against an accused residing outside the jurisdiction of the

Magistrate which would expose such accused to graver

consequences, contend counsel.

14. I find merit in that contention. After the amendment

to Section 202 Cr.P.C in so far as accused persons residing

outside the jurisdiction of the Magistrate are concerned, not only

the averments in the complaint but also materials collected at the

enquiry under Section 200 and 202 Cr.P.C must be available to

persuade the Magistrate to take the view that there are sufficient

grounds to issue process against the accused under Section 204

Cr.P.C. The purpose of the amendment to Section 202 Cr.P.C is

obviously to rule out the possibility of undeserved vexation for

persons residing outside the jurisdiction of the Magistrate

inflicted on them by a complainant by unjustified resort to

Crl.M.C. Nos.2746, 2883, 3137, 3155,
3156, 3157, 3166, 3091, 3094,
3097 & 3217 of 2008 14

criminal adjudicatory process. Skillful drafting of the complaint

cannot defeat this purpose. The very purpose of enquiry under

Section 200 and 202 of the Code is to check and verify whether

the allegations in the complaint are justified and supported by

material. After the amendment to Section 202 Cr.P.C in 2006, it

cannot at any rate be held that satisfactory averments in a

complaint skilfully drafted shall ipso facto entail issue of process

under Section 204 Cr.P.C. The Magistrate must be satisfied

before issue of process not only that the complaint contains the

requisite averments but also that such averments are, on the face

of it, supported by sufficient material collected in the enquiry

under Section 200 and 202 Cr.P.C. Thus cognizance taken in this

case against the petitioners must certainly be held to be bad for

the reason that no enquiry under Section 202 Cr.P.C was

conducted despite the mandate of the amended Section 202

Cr.P.C.

15. Sri.Harikrishnan points out that this contention is all

the more relevant in the case because the reply notices issued by

the accused persons had clearly conveyed to the complainant

that they were not in charge of and responsible to the company

Crl.M.C. Nos.2746, 2883, 3137, 3155,
3156, 3157, 3166, 3091, 3094,
3097 & 3217 of 2008 15

for the conduct of its affairs. I agree that the need for a proper

enquiry under Section 202 Cr.P.C is all the more prominent and

relevant in the facts and circumstances of this case particularly

in the light of the stand taken in the reply notice. Question No.2

is, in these circumstances, answered in favour of the petitioners

and against the complainant. The court below must be directed

to conduct a proper enquiry under Section 202 Cr.P.C afresh to

decide the question of issue of process against the accused.

16. We now come to question No.3. The prosecutions are

pending before two different courts. The complainant appears to

have chosen to file the complaints before two courts though the

allegations raised in the two complaints are substantially

identical though relating to different cheques. The complaints

before the learned J.F.C.M, Perinthalmanna are filed alleging

jurisdiction at the place where the complainant resides and the

payment was to be effected whereas the complaints filed before

the learned J.F.C.M, Nilambur are filed asserting that that court

has jurisdiction because the cheques were presented for

collection before the banks within the jurisdiction of that court.

Crl.M.C. Nos.2746, 2883, 3137, 3155,
3156, 3157, 3166, 3091, 3094,
3097 & 3217 of 2008 16

17. The decision in Santhosh Kumar v. Mohanan [2008

(3) KLT 461] has laid down that the court within the

jurisdiction of which the collecting bank is situated, does not for

that reason have jurisdictional competence to entertain the

complaint. The learned J.F.C.M, Nilambur cannot, in these

circumstances, be held to have jurisdiction. The case pending

before that court can be directed to be sent over to the court of

the J.F.C.M-II, Perinthalmanna. The third question is answered

thus.

18. I do note that more accused than the petitioners are

there in all these cases. The benefit of the view taken by me that

the cognizance is bad for the reason that no enquiry under

Section 202 Cr.P.C has been conducted must certainly enure to

all the accused persons even though they have not come before

this court. Appropriate directions shall hence have to be issued.

19. In the result:

a) These Crl.M.Cs are allowed.

b) Cognizance taken against the petitioners as also the

co-accused in all these cases is set aside.

Crl.M.C. Nos.2746, 2883, 3137, 3155,
3156, 3157, 3166, 3091, 3094,
3097 & 3217 of 2008 17

c) The learned J.F.C.M, Nilambur is directed to forthwith

transmit the records in S.T.No.192, 576, 578, 191,577 and 192 of

2008 to the court of the learned J.F.C.M-II, Perinthalmanna. The

learned J.F.C.M-II, Perinthalmanna shall consider the complaints

afresh in accordance with law, conduct necessary enquiry under

Section 202 Cr.P.C and pass appropriate orders.

20. The learned J.F.C.M, Nilambur is directed to transmit

the records forthwith to the learned J.F.C.M, Perinthalmanna.

The complainant shall appear before the learned J.F.C.M-2,

Perinthalmanna on 03/11/2008 to continue the proceedings.

(R.BASANT, JUDGE)

rtr/-