Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 20, Cited by 0]

Delhi District Court

Ashok Kumar vs Jaswant Pal Kalra on 6 December, 2018

         IN THE COURT OF SH. ANIL KUMAR SISODIA :  
       SPECIAL JUDGE (PC ACT) (CBI)­04: CENTAL DISTT: 
                 TIS HAZARI COURTS: DELHI

CNR No. DLCT01­011923­2018

Criminal Revision No. 658/2018

Ashok Kumar
5, Pine Drive DLF, 
Chattarpur Farms,
Mehrauli, New Delhi­110030.                             .....Revisionist 

Vs. 

Jaswant Pal Kalra
18/618, 2nd Floor, 
Joshi Road, Karol Bagh, 
New Delhi­110005.                                                   ..... Respondent

Arising out of matter :

CC No. 515863/2016 Jaswant Pal Kalra Vs Ashok Kumar PS Karol Bagh   Date of Institution of revision :   14.09.2018 Date of reserving order : 03.11.2018 Date of pronouncement :  06.12.2018 JUDGMENT 
1. By this order I shall dispose of the present revision petition filed by the revisionist challenging the order dated 21.06.2018 passed by the C.R. No.658/2018   Ashok Kumar Vs Jaswant Pal Kalra     Page 1 of  9 Ld. Trial Court whereby Ld. Trial Court dismissed the application  for dismissal  of  complaint  filed  by  revisionist/accused  and  has  directed framing of notice.
2. Briefly   stated   facts   necessary   for   disposal   of   this   revision petition are that the respondent filed a complaint against the revisionist and   others   u/s   138   NI   Act     on   the   basis   of   dishonour   of   cheque purportedly issued by the revisionist as authorized signatory of M/s Kassa Finvest Pvt. Ltd.  for a sum of Rs. 19 lacs. 
3.   After completion of  pre­summoning evidence and hearing the arguments,   Ld.   Trial   Court   vide   its   order   dated   21.05.2015   did  not summon accused no. 3 and summons were issued to revisionist and accused no. 2 M/s Kassa Finvest Pvt. Ltd only.   On appearance the revisionist filed an application for dismissal of complaint which was dismissed vide impugned order dated 21.06.2018.
 
4.  Aggrieved by the impugned order, the revisionist has filed the present revision petition  on the grounds that:­ 
(i)The impugned order is patently illegal, arbitrary, and is bad in law thus deserve to be set aside; 

(ii)   Ld.   MM   failed   to   apply   his   judicial   mind   before   passing   the impugned order and failed to appreciate that necessary ingredients for offence u/s 138 NI Act have not been completed as the requirements of C.R. No.658/2018   Ashok Kumar Vs Jaswant Pal Kalra     Page 2 of  9 proviso to  Section 138 NI Act have not been met;

(iii)   That   no   valid   legal   notice   has   been   sent   to   the   drawer   of   the cheque or the accused no. 1/revisionist in any capacity of him being involved in the day to day functioning of drawer of the cheque; 

(iv) That it is neither the case of the complainant nor evident from the facts   on   record   that   the   legal   notice   was   sent   to   the   accused   no. 1/revisionist in capacity of being the director of accused no. 2 and it was   sent   only   regarding   dishonour   of   cheques   to   accused   no. 1/revisionist in his capacity as the Director of accused no. 3 who has not been summoned by the Court;

(v)That "piercing of corporate veil" cannot be used to over come the fact that the ingredients of an offence u/s 138 NI Act had not been fulfilled and complainant had not discharged the onus that the legal notice was sent to the person/legal entity that had drawn the cheque. 

(vi) Ld. Trial Court erroneously relied on the address of accused no. 2 & accused no. 3 being the same, to hold that it is irrelevant which of the two sanctity legal notice is being sent to and a notice to Kassa Holdings and its director would also amount to notice to M/s Kassa Finvest and its directors;

(vii) That the complainant has not filed Form 32 on record to show that the revisionist was a director/authorized signatory of accused no. 2 M/s Kassa Finvest Pvt.Ltd. A bare perusal  of legal notice dated 31.03.2015 would make clear that notice was only issued to accused no. 3 M/s Kassa   Holding   &   Consultants   Pvt.   Ltd.   (since   not   summoned)   and C.R. No.658/2018   Ashok Kumar Vs Jaswant Pal Kalra     Page 3 of  9 revisionist/accused   no.   1   in   the   capacity   as   Managing   Director   of accused   no.   3.   No   other   statutory   notice   has   been   issued   by   the complainant;

(viii) Ld. Trial Court has gravely erred in holding that despite absence of   Form   No.   32   on   record,   he   can   frame   notice   on   the accused/revisionist   or   that   it   was   for   the   revisionist   to   show   the relationship with accused no. 2.   Reliance was also placed on Rajesh Aggarwal Vs State & Anr. (2010) ILR 6 Delhi 610 wherein onus of completion of such details was held to be on the complainant.

(ix) That Hon'ble High Court of Delhi in Sudeep Jain Vs M/s ECE Industries   Ltd.   201  (2013)   DLT  461  has   held  that   in  a   case   where accused are being arraigned for vicarious liability of an incorporated entity a complaint should also be accompanied with a copy of Form 32 filed with the Registrar of Companies;

(x) Ld. MM ignored the fact that an order dated 21.05.2015 of Ld. Predecessor   Court   had   dropped   the   party   in   whose   name   the   legal notice was issued, i.e Kassa Holdings as no offence could have been said to have been committed by the said legal entity.

(xi) Ld. MM gravely erred in ignoring the dictum that a valid notice u/s 138 NI Act is necessary for a cause of action u/s 138 to arise. Reliance in   this   regard   was   placed   on   Aniyan   Thomas   Chacko   Vs   Varvelil Bankers, 2006 CrilLJ 435.

(xii) Ld. MM gravely erred in ignoring the provisions of Section 362 of Cr.P.C     in   reviewing   the   earlier   order   dated   21.05.2015   where   Ld. C.R. No.658/2018   Ashok Kumar Vs Jaswant Pal Kalra     Page 4 of  9 Predecessor did not find any offence being committed by accused no. 3;

(xiii) That Ld. Trial Court gravely erred in concluding that there was sufficient   grounds   to   proceed   against   the   revisionist   and   failed   to consider   that   there   was   no   material   whatsoever   for   supposing   the existence of an offence under Section 138 NI Act.

A  prayer was made for setting aside the impugned order dated 21.06.2018. 

5.  Notice of the revision petition was issued to the respondent who appeared through counsel and contested the revision petition.

6.  Trial   Court   Record   was   also   summoned   before   hearing   the arguments.

7.  I   have   heard   Ld.   counsel   for   the   revisionist   as   well   as   Ld. counsel for respondent  and have perused the record carefully.

8. Before hearing  the arguments on merits, arguments have been heard on the maintainability of the revision petition before this Court in the light of observations made by Hon'ble Supreme Court in the case of Adalat   Prasad   Vs   Roop   Lal   Jindal   &   Ors.,V   (2004)   SLT   353; Subhramaniam Sethuraman Vs State of Maharashtra & Anr. V (2004) SLT 708;  and  Amit Sibbal Vs Arvind Kejriwal, (2018) 12 C.R. No.658/2018   Ashok Kumar Vs Jaswant Pal Kalra     Page 5 of  9 SCC 165.

9.   Ld. Counsel for the revisionist has filed written submissions on the maintainability of the revision petition and has also orally argued that the revision petition filed by the revisionist is maintainable.   It has been   argued   that   the   impugned   order   dated   21.06.2018   is   not   an interlocutory order as held in Madhu Limaye Vs State of Maharastra (1997) 4 SCC 551 and recently reiterated in Asian Resurfacing of Road Agency   Pvt. Ltd. & Ors. Vs CBI, AIR 2018 SC 2039. It was also argued that as per Section 399 Cr.P.C a sessions Court has the same power of revision which may be exercised by Hon'ble High Court.  He further argued that Hon'ble High Court of Delhi in numerous decisions including the decision of Suresh Batra & Ors. Vs SEBI (2011) ILR 5 Delhi 334 and Vipin Kalra Vs State 2002 (61) DRJ 236 exercised its revisional jurisdiction and set aside an order deciding to frame notice u/s   251   of   Cr.P.C.       It   was   also   argued   that   the   judgments   of Subramaniam Sethuraman (Supra) and Adalat Prasad (Supra) cannot be   relied   on   to   disregard   the   jurisdiction   of   this   court.   He   further argued that the judgment in Amit Sibbal's case (Supra) was a consent order and is not binding on this court.  He further argued that Hon'ble Supreme   Court   in   Meters   and   Instruments   Pvt.   Ltd.   &   Ors.   Vs. Kanchan Mehta (2018) 1 SCC 560 has held that despite Subramaniam Sethuraman's   case   (supra),   there   are   instances     under   which   a Magistrate can still discharge the accused.

C.R. No.658/2018   Ashok Kumar Vs Jaswant Pal Kalra     Page 6 of  9

10.  Reliance   was   also   placed   on   the   judgments   of   Hon'ble   High Court of Delhi   in:­(a) South Delhi Municipal Corporation Vs BSES Rajdhani Power Limited decided on 14.07.2015; (b)Bal Ram Vs BSES Rajdhani Power Ltd. & Ors. Decided on 20.04.2015; (c) Rainee Singh Vs State, decided on 29.09.2014; and (d) S.K. Bhalla Vs State & Ors., decided   on   13.05.2011,     to   argue   that   Ld.   MM   is   not   expected   to function like a post office and mechanically frame notice but is bound by law to apply its mind to find out whether prima facie case is made out or not.  Ld. Counsel for the revisionist has further placed reliance on   the   judgments   of   Rahul   Builders   Vs   Arihant   Fertilizers   & Chemicals & Anr., (2008) 2 SCC 321 and Ramaraj Vs Rajesh Kumar MANU/KE/1027/2014 in support of his arguments.

11.  I   have   heard   counsel   for   the   revisionist   and   have   carefully perused the written note (arguments) and judgments relied by him.

12.  At the outset, it may be mentioned that none of the judgments relied upon by the counsel for the revisionist are of any help to him.   A complaint case u/s 138 NI Act is a "summons case".   The procedure for summons case is  provided under Chapter XX of Cr.P.C.  A bare perusal   of   this   Chapter   would   show   that   there   is   no   provision   for discharge of the accused once he has been summoned.

C.R. No.658/2018   Ashok Kumar Vs Jaswant Pal Kalra     Page 7 of  9

13.     Law is now well settled by the judgment of Hon'ble Supreme Court in Adalat Parsad Vs Roop Lal Jindal & Ors., V (2004) SLT 353 and S. Sethuraman  Vs State of Maharastra  & Anr. , V (2004) SLT 708 that Chapter XX of the Code does not contemplate a stage of discharge like Section 239 which provides for a discharge in a warrant case.   The only remedy available to an aggrieved accused to challenge an order in an interlocutory stage is the extraordinary remedy under Section 482 of the Cr.P.C.

14.  The judgments of Hon'ble Supreme Court in the cases of Asian Resurfacing of Road Agency (supra) and M/s Meters & Instruments Pvt.   Ltd.   (supra)   relied   upon   by   counsel   for   revisionist   are distinguishable on facts.   In Asia Resurfacing of Road Agency (supra) Hon'ble   Supreme   Court   was   dealing   with   the   provisions   of   special statued i.e prevention of Corruption Act whereas in the case of M/s Meters   &  Instruments   Pvt.Ltd.   (supra),   Hon'ble   Supreme   Court  had dealt with the powers of Court to try  the cases summarily as provided under Section 143 NI Act.  Similarly  the judgment of Madhu Limay dealt  with the issue as to what orders are interlocutory orders.  None of these judgments specifically dealt with the law laid down by Hon'ble Supreme   Court   in   Adalat   Prasad   (supra)   and   Subramaniam Sethuraman's case (supra).   It has been repeatedly held in the above cases that the only remedy provided to the accused so summoned under the given circumstances is under Section 482 Cr.P.C, which view has C.R. No.658/2018   Ashok Kumar Vs Jaswant Pal Kalra     Page 8 of  9 also found favour Hon'ble Supreme Court in the case of  Amit Sibbal Vs Arvind Kejriwal & Ors. (supra).

15.  In light of the observations made by Hon'ble Supreme Court in the case of Amit Sibbal (Supra), specifically remanded the case back to Hon'ble Delhi High Court for decision on merits while exercising the power under Section 482 Cr.P.C, the law of precedents would prevail and this court is bound by the judgments of Hon'ble Supreme Court in Adalat   Prasat   (supra),   Subramaniam   Sethuraman   (supra)   and   Amit Sibbal (supra).

16.  In   view   of   the   aforesaid   discussion,   I   am   of   the   considered opinion   that   the   revision   petition   filed   by   the   revisionist   is   not maintainable   and   the   only   remedy   available   to   him   is   to   approach Hon'ble   High  Court   u/s   482  Cr.P.C   for   redressal  of   his   grievances. Hence, the revision petition is dismissed as not maintainable and is disposed of accordingly. 

TCR   be   sent   back   forthwith   along   with   the   copy   of   this judgment. 

The revision petition be consigned to Record Room.  

Digitally signed by
                                                 ANIL KUMAR         ANIL KUMAR SISODIA
                                                 SISODIA            Date: 2018.12.06
                                                                    15:50:26 +0530

Announced in the open court                                (ANIL KUMAR SISODIA)  
On 06th day of December, 2018            Special Judge (PC Act) (CBI)­04
                                                        Central Distt: Tis Hazari Courts: 
                                                                  Delhi 


       C.R. No.658/2018   Ashok Kumar Vs Jaswant Pal Kalra     Page 9 of  9