Bombay High Court
Vf Brands India Pvt Limited And Ors vs The State Of Maharashtra And Anr on 9 April, 2025
Author: Bharati Dangre
Bench: Bharati Dangre
2025:BHC-AS:18008-DB
WPCR-3301-2018-5109-2018-17661-2024.doc
Andreza
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CRIMINAL APPELLATE JURISDICTION
CRIMINAL WRIT PETITION NO. 3301 OF 2018
WITH
CRIMINAL WRIT PETITION NO. 5109 OF 2018
AND
CRIMINAL WRIT PETITION NO. (ST.) 17661 OF 2024
********
CRIMINAL WRIT PETITION NO. 3301 OF 2018
1. VF Brands India Private Limited, 8 th
Floor, Bagmane Tech Park, C V Raman
Nagar, Benguluru, Karnataka - 560 093.
2. Mr. Boopathy K., 8th Floor, Bagmane
Tech Park, C. V. Raman Nagar, Benguluru,
Karnataka - 560 093.
3. Mr. Pankaj Agarwal, 8th Floor, Bagmane
Tech Park, C V Raman Nagar, Benguluru,
Karnataka-560 093.
4. ...
5. Mr. Sunit Roy, 8th Floor, Bagmane Tech
Park, C V Ramak Nagar, Benguluru, ... Petitioners
Karnataka - 560 093.
Versus
1. State of Maharashtra, Through MRA
Marg Police Station, Mumbai.
2. Rajesh Parmanand Shah, Director of
M/s. Krysh Retail Private Limited, having
office at 43, Podar Chambers, SA, Brevli
Road, Fort, Mumbai- 400001. ... Respondents
Page 1 of 46
9th April 2025
::: Uploaded on - 22/04/2025 ::: Downloaded on - 26/04/2025 04:54:40 :::
WPCR-3301-2018-5109-2018-17661-2024.doc
WITH
CRIMINAL WRIT PETITION NO. 5109 OF 2018
Pranav Kulkarni, B/103, Gokul Heights, ... Petitioner
Thakur Complex, Kandivali East, Mumbai
400101.
Versus
1. State of Maharashtra, Through MRA
Marg Police Station, Mumbai.
2. Rajesh Parmanand Shah, Director of
M/s. Krysh Retail Private Limited, having
its office at 43, Podar Chambers, SA, Brevli
Road, Fort, Mumbai- 400001 ... Respondents
AND
CRIMINAL WRIT PETITION NO. (ST.) 17661 OF 2024
Mr. Puneet Khosla, Having his permanent ... Petitioner
address at 27, Babar Lane, Bengali Market,
GPO, New Delhi-110001
Versus
1. State of Maharashtra, through M.RA
Marg Police Station. Mumbai.
... Respondent no. 1
2. Rajesh Parmanand Shah, Director of
M/s. Krysh Retail Private Limited, having
its office at 43, Podar Chambers, SA, Brevli ... Respondent no. 2 /
Road, Fort, Mumbai- 400001 Original Complainant
***
Mr. Aabad Ponda, Senior Counsel with Swati Singh with Manavendra
Mishra with Adithi Rao i/b Khaitan & Co. for the Petitioner in
WPCR(ST) No.17661/2024.
Mr. Sanjog Parab, Senior Counsel with Mr. Amit Jajoo, Mr. Nirav
Parmar with Mr. Aryan Deshmukh i/b Induslaw for the Petitioner in
WPCR No.3301/2018.
Page 2 of 46
9th April 2025
::: Uploaded on - 22/04/2025 ::: Downloaded on - 26/04/2025 04:54:40 :::
WPCR-3301-2018-5109-2018-17661-2024.doc
Mr. Khushal Mor with Amit Jajoo with Mr. Nirav Parmar with Mr.
Aryan Deshmukh i/b Induslaw for the Petitioner in WPCR
No.5109/2018.
Mr. Subodh Desai, Senior Counsel with Mr.Raghavendra s. Mehrotra
with Mr.Aditya Sawant with Ms. Madhat J. Shaikh with Mr. Irfan Shaikh
i/b law Khart Legal Advocates & Legal Consultants for Respondent No.2
in WPCR No.3301/2018 & 5109 of 2018.
Mr. Sudeep Pasbola, Senior Counsel with Mr. Raghavendra S.
Mehrotra with Ms. Madhat J. Shaikh with Mr. Irfan Shaikh i/b Law
Khart Legal Advocates & Legal Consultants for Respondent No.2 in
WPCR(ST) No.17661/2024.
Mr. Prashant Jadhav, APP for the Respondent-State.
D.A. Kekalekar, API, MRA Marg Police Station.
---------------------------
CORAM: BHARATI DANGRE &
SHYAM C. CHANDAK, JJ.
RESERVED ON: 3rd MARCH, 2025
PRONOUNCED ON: 9th APRIL, 2025
JUDGMENT (Per Bharati Dangre, J.)
1. The three Petitions before us seek quashing of FIR being MECR No. 5 of 2017 registered on 22.11.2017, pursuant to an Order dated 06.11.2017, passed by the Metropolitan Magistrate Court, Ballard Pier upon an application filed under Section 156(3) of the Code of Criminal Procedure, 1973 (Cr.P.C.) by Respondent No. 2. The FIR invoked Sections 406, 420, 467, 468 and 471, read with Section 34 of the Indian Penal Code, 1860, (IPC). On completion of investigation, the chargesheet is filed on 03.01.2022.
Page 3 of 46
9th April 2025 ::: Uploaded on - 22/04/2025 ::: Downloaded on - 26/04/2025 04:54:40 ::: WPCR-3301-2018-5109-2018-17661-2024.doc Three Petitions filed by the accused namely Puneet Khosla (WPCR (ST.) No. 17661 of 2024) along with the Directors of VF Brands India Private Limited and others (WPCR No.3301 of 2018) and Mr. Pranav Kulkarni (WPCR No. 5109 of 2018), seek quashing of the Order dated 06.11.2017, passed by the Metropolitan Magistrate as well as the MECR No. 5 of 2017 and also the chargesheet.
2. We have heard learned Senior Counsel Mr. Aabad Ponda for Mr Puneet Khosla and Senior Counsel Mr. Sanjog Parab in WPCR No. 3301 of 2018 along with Mr. Kushal Mor for Mr. Pranav Kulkarni. The Respondents are represented by learned Senior Counsel Mr. Sudeep Pasbola and Mr. Subodh Desai and the learned Additional Public Prosecutor Mr. Prashant Jadhav for the State.
3. In order to enable us to appreciate the arguments advanced on behalf of the Petitioners, the prosecution and the complainant, we deem it appropriate to make reference to the dispute which give rise to the filing of the complaint resulting into registration of the MECR.
The FIR arises from dispute between the VF Brands India Limited (now Kontoor brands) India Private Limited ('V F Brands') and the Respondent no.2's company 'Krysh Retail Private Limited' (Krysh) emanating from the Franchise Agreement dated 03.11.2010 (the Franchise Agreement).
Page 4 of 46
9th April 2025 ::: Uploaded on - 22/04/2025 ::: Downloaded on - 26/04/2025 04:54:40 ::: WPCR-3301-2018-5109-2018-17661-2024.doc
4. For the sake of convenience, we have taken the facts from Criminal Writ Petition No. 3301 of 2018 which is filed by VF Brands India Private Limited as well as four other Petitioners who are arraigned as accused in the subject MECR.
VF Brands is engaged in the marketing and distribution of apparel, accessories and footwear of the brands "Lee", "Wrangler" and "Vans". VF Brands sell its product in India through network of franchisees and other channel partners, who then retail the products under the framework of a Franchise Agreement. The sale from the VF Brand to the franchisees is at the dealer billing price which provides a margin to the franchisee and it is for the franchisee to operate its showrooms in an effective manner so as to yield maximum profits. It is equally important for every franchisee to focus on driving sales to ensure maximum revenues, which directly result in profitability for the franchisee.
5. It is in this background, VF Brands and Krysh Retail Private Limited entered into a Franchise Agreement on 03.11.2010 (Franchise Agreement) registered under the Companies Act, upon which the VF Brands (company) agreed to grant Krysh the non-exclusive right to buy from it, display and sell stocks bearing trademarks, "Lee", "Wrangler" and "Vans". The company granted to the franchisee a non-exclusive licence to buy and display the products of VF Brands exclusively in Page 5 of 46 9th April 2025 ::: Uploaded on - 22/04/2025 ::: Downloaded on - 26/04/2025 04:54:40 ::: WPCR-3301-2018-5109-2018-17661-2024.doc franchisee showrooms approved in writing, in advance by the company and at such store locations that are approved by the company ('Franchised showroom') and sell the merchandise bearing the trade mark/ name 'Lee' & 'Wrangler' as per the terms of the agreement. The agreement was to remain in force for a period of five years commencing from the date when it was entered into unless terminated earlier.
The rights, responsibilities and obligations of the 'franchisee'' were specifically set out by stipulating that the franchisee represents and warrants that it has all rights and licences to enter, occupy and use the Franchised Showroom for retail purpose and that it shall during the period of agreement, exclusively use the franchised showroom for the business of retailing the products of the company as per the agreement and the guidelines of the company issued to the franchisee from time to time. The franchisee agreed that during the period of the agreement or upon termination, it shall sell the products only at the rates prescribed by the company and shall not allow any discount unless authorised by the company and shall ensure that the stocks are properly displayed and sold in the showroom with the company's price tags.
A specific clause in the agreement stipulated that the franchisee shall carry out reconciliation of accounts with the company within 30 days of the end of each quarter but if the franchisee fails to do so, then the ledger balance as per the company's books of accounts shall be Page 6 of 46 9th April 2025 ::: Uploaded on - 22/04/2025 ::: Downloaded on - 26/04/2025 04:54:40 ::: WPCR-3301-2018-5109-2018-17661-2024.doc deemed to be final and binding on the franchisee and it shall be due as per the company's ledger balance.
The rights, responsibilities and obligations of the company included the right to appoint additional franchisee in the same city and/or locality from which the franchisee is situated. The obligations included the right to maintain stocks, the return of stocks, sale price commission and incentives, etc.
6. The relationship between the parties as contemplated in the franchisee agreement was to be principal to principal by restricting the franchisee from entering into an agreement on behalf of the company or to use the name of the company or represent itself as part of the company. The agreement clearly stipulated that it shall not constitute a partnership or a joint venture. One relevant clause in form of acknowledgement clearly stipulated thus :
"11. ACKNOWLEDGEMENT The Franchisee expressly acknowledges that:
1 1.1 The term of this Agreement is for a single term with no promise or representation as to the renewal of this Agreement or the grant of a new license;
11.2 No guarantee has been given by the Company as to any assured profitability of the Franchised Showroom;
11.3 The Company has not promised that financing arrangement will be made for the Franchisee to fund the project of establishing the Franchised Showroom in any manner;Page 7 of 46
9th April 2025 ::: Uploaded on - 22/04/2025 ::: Downloaded on - 26/04/2025 04:54:40 ::: WPCR-3301-2018-5109-2018-17661-2024.doc 11.4 This Agreement establishes a Franchised Showroom at the location specified in the Agreement only and that no "exclusive", "protected" or other territorial rights in the contiguous market area of such Franchised Showroom is hereby granted or inferred;
11.4 No future franchises or offers of the franchises for additional Franchised Showroom, other than this franchise for this Franchised Showroom, have been promised to the Franchisee;
11.5 The Franchisee acknowledges that it is imperative for the Franchisee to comply with the terms and conditions relating to operation of the Franchised Showroom in view of the fact it forms part of the larger marketing strategy of the Company. Any breach by the Franchisee in this regard, could cause significant loss and damage to the Company. 11.6 The Company may from time to time revise the margins and permitted returns from the Franchised Stores, (as mentioned in clauses 5(5) and 6(a)) after mutual discussion and prior notice." The company reserved the right to terminate the agreement without assigning any reason or serving any notice under the circumstances set out in the agreement which include the particular clause when the franchisee is not working in the interest of the company; the franchisee fails to make payment as specified in the agreement or to buy stocks as per his commitment
7. The agreement contained an arbitration clause which read to the following effect :
"16. ARBITRATION:
In the event of any dispute, difference, claim or question arising out of or in relation to or in Page 8 of 46 9th April 2025 ::: Uploaded on - 22/04/2025 ::: Downloaded on - 26/04/2025 04:54:40 ::: WPCR-3301-2018-5109-2018-17661-2024.doc connection with the agreement touching any matter during the continuance of this Agreement or after termination thereof, such disputes or difference shall be referred to Arbitration by a sole arbitrator to be appointed by the Company to be conducted as per The Arbitration and Conciliation Act, 1996. The venue of the Arbitration shall be Bangalore."
8. After the execution of the agreement, the commercial relationship between VF Brands and Krysh i.e. the Respondent no. 2 continued for a period of seven long years between 2010 to 2017 during which Krysh accepted the franchisee for additional 12 showrooms.
In relation to the individual stores operated by Krysh under the franchisee agreement with the VF Brands Private Limited and M/s. Krysh Retail Private Limited, entered into an Addenda by which the specified agreed commercial terms with respect to that stores were set specifically the margins. The Franchise Agreement and the Addenda construed complete contract between the parties.
9. Disputes arose between the parties, in late year of 2016, as Krysh demanded a guaranteed return on investment of 30% and there was a denial at the end of the Petitioners since such demand had no contractual basis and there existed no terms in the Franchise Agreement prescribing that VF Brands would pay to the Krysh any guaranteed return on investment much less guaranteed 30% return or that VF Brand would bear losses of Krysh. The Petitioners-VF Brands Page 9 of 46 9th April 2025 ::: Uploaded on - 22/04/2025 ::: Downloaded on - 26/04/2025 04:54:40 ::: WPCR-3301-2018-5109-2018-17661-2024.doc adopted a specific stand that the Franchise Agreement did not provide any guarantee as to profitability of the showrooms.
Ultimately, contractual relationship came to an end with Krysh handing over all the showrooms to VF Brands. It is the case of the Petitioners that amongst other dues Krysh owes to it large sum of monies for the stocks supplied which remained unpaid and although reconciled exercise would have taken place under ordinary circumstances after handing over the showroom owing to Krysh, no such exercise did take place.
10. Somewhere in August-September, 2017, Krysh initiated Arbitration Proceedings making several claims against VF Brands including 30% return on investment and for reversal of certain debits in its ledger, claiming that the debits were wrongfully made by VF Brands. The Petitioner no. 1-VF Brands also raised several counter claims against Krysh for its dues.
We will be referring to the statement of claimant as well as the defence and the outcome of the Arbitration Proceedings a while later when we deal with the Arbitration Proceedings.
However, to continue the narration of the facts, it is necessary to mention that Krysh lodged a complaint with Marg Police Station which refused to take cognizance and, therefore, it filed an application before Page 10 of 46 9th April 2025 ::: Uploaded on - 22/04/2025 ::: Downloaded on - 26/04/2025 04:54:40 ::: WPCR-3301-2018-5109-2018-17661-2024.doc the Additional Chief Metropolitan Magistrate under Section 156(3) of Cr.P.C. and upon the Magistrate issuing the Order, the FIR came to be registered.
11. The FIR primarily accuses VF Brands India Private Limited and its Directors; (1) Of its failure to provide return of investment; (2) alleged backdated entries for ₹ 92,19,031/- in respect of Lee and Wrangler Store at Phoenix Mall; (3) alleged backdated entries for ₹50,88,111/- in respect of discounts and losses; (4) alleged backdated entries for ₹34,15,477/-; and (5) refusal to offer committed discounts and failure to compensate for 17000 pieces which remained unsold.
12. Subsequent to the registration of the FIR, the Petitioners nos. 2 and 3 were summoned and attended before the Investigating Officer for the purpose of recording their statement. It is the specific case of the Petitioners that they have been duly investigated from time to time and submitted various documents to prove the false and malafide nature of the Section 156(3) application and also produced necessary documents.
On completion of investigation, on 03.01.2022, the chargesheet was filed before the 38 Chief Metropolitan Magistrate Court at Ballard Pier, Mumbai.
The Petition came to be amended to place on record the chargesheet and amend the consequential prayers. Page 11 of 46
9th April 2025 ::: Uploaded on - 22/04/2025 ::: Downloaded on - 26/04/2025 04:54:40 ::: WPCR-3301-2018-5109-2018-17661-2024.doc
13. We have heard learned Senior Counsel Mr. Parab representing the Petitioner in Criminal Writ Petition No. 3301 of 2018 who has submitted, that the issue which is highlighted in the complaint has resulted into filing of a chargesheet against the accused person and the relationship and discord is clearly contractual in nature. According to him, the complainant had approached the Marg Police Station on 29.06.2017 and even raised a grievance before the DCP but no cognizance was taken. On 12.09.2017, Krysh had issued a notice to the Petitioner-company and demanded a sum of 15.20 crores but when the demand was not satisfied, he filed a complaint before the Chief Metropolitan Magistrate on 12.09.2017 by alleging that it is pursuant to the offer given by the team of VF Brands, the complainant and its partners were persuaded to enter into commercial arrangement, where they were assured of good profit margin and Guaranteed Return on the Investment (GRI) on behalf of VF Brands in franchise stores.
14. The complainant alleged that the accused represented to him that there would be minimum return of 30% on the investment in each Year and upon such promise being made, the agreement was entered between the parties as the complainant and its partners agreed to take over seven stores in two regions namely viz Maharashtra (Gujarat and Ahmedabad and Baroda). It was specifically alleged that the complainant and its partners were forced to take further stores and the draft agreement, which was subsequently executed did not contain a Page 12 of 46 9th April 2025 ::: Uploaded on - 22/04/2025 ::: Downloaded on - 26/04/2025 04:54:40 ::: WPCR-3301-2018-5109-2018-17661-2024.doc Guaranteed Return on Investment clause as assured and they were told that the same cannot be put in the agreement as the company changed their policy. However, they would submit it in writing separately on the company's letter head.
It was further alleged that even before the agreement was to be executed, the complainant had taken the store from VF Brands and issued cheque for ₹10,00,000/- only with an understanding of 30% return on investment. However, despite the complainant-company investing more money in furniture and fixtures to improve sale and thereby profitability, when in the month of April-June 2013, VF Brands agreed to send 30% ROI but however reimbursed only a part of it and did not reimburse the balance, they made a grievance. Even the complainant was represented that when discount is received, VF Brands would be in a better position to pass out higher discount at stores and assurance was given that the discounts would be transmitted but the sales dropped from August 2016 to March 2017 by 25-30% when compared to the earlier period and the accused did not offer the committed discounts resulting in drop of sale and huge losses. The complaint also alleged that after agreeing to give back the stores to accused no. 2, the complainant asked VF Brands to send across their ledger to know what had been accounted, and they were shocked to see entries made wherein they observed that there were backdated entries and the accused had no explanation whatsoever for the same upon Page 13 of 46 9th April 2025 ::: Uploaded on - 22/04/2025 ::: Downloaded on - 26/04/2025 04:54:40 ::: WPCR-3301-2018-5109-2018-17661-2024.doc being questioned on the same; that the false entries were made to show that Company owed more to them. Serious allegations are levelled in the complaint about false and bogus backdated entries of various amount with no explanation being offered by the company.
The complainant arraigned VF Brands India Private Limited as accused no. 1 as well as its various office bearers including the Managing Director as accused.
Mr. Pranav Kulkarni, the Petitioner in Criminal Writ Petition No. 5109 of 2018, was described as the person managing their account whereas Mr. Puneet Khosla, accused no. 6 was arraigned in the capacity as current Managing Director.
15. The complainant in short, levelled accusations against the accused nos, 1 to 7 that they committed fraud of an amount of crores of rupees. It was specifically alleged that the entire conduct of the accused revealed that from the very beginning they intended to cheat complainant company for a huge amount and from the entire transaction, there was a wrongful gain a wrongful loss to complainant company as they had parted with huge amount of money and the accused nos, 1 to 7 having conjointly and severally committed serious offences punishable under various sections of IPC, the offence was sought to be registered.
Page 14 of 46
9th April 2025 ::: Uploaded on - 22/04/2025 ::: Downloaded on - 26/04/2025 04:54:40 ::: WPCR-3301-2018-5109-2018-17661-2024.doc The complaint was supported by an affiavit filed by the complainant Rajesh Parmanand Shah, the Director of M/s. Krysh Retail Private Limited.
16. According to Mr. Parab, on one hand, the complainant has preferred to follow the route of Section 156(3) of Cr.P.C. which has resulted in filing of a chargesheet but, on the other hand, he has chosen to invoke the Arbitration clause in the agreement and the proceedings had resulted into an Award passed on 14.05.2020. It is the case of Mr. Parab that the amounts due under the Award has also been paid to the Respondents.
Submitting that no offence under Section 406 and 420 is made out against the Petitioners in Criminal Writ Petition No. 3301 of 2018, it is his specific contention that the role attributed to the Petitioner no. 2-Mr. Boopathy K, Petitioner No. 3-Mr. Pankaj Agarwal and Petitioner No. 5-Mr. Sunit Roy in the complaint, is very specific when the complainant had alleged that Boopathy K. had offered the stores and managed the entire finance and accounts whereas Mr. Sunit Roy and Pankaj Agarwal, accused no. 4, is head of VF Brands. Taking us through the complaint, it is the submission of Mr. Parab that no specific role is assigned to these accused persons/Petitioners, which would establish the charge under Section 120-B read with Section 34 of the IPC.
Page 15 of 46
9th April 2025 ::: Uploaded on - 22/04/2025 ::: Downloaded on - 26/04/2025 04:54:40 ::: WPCR-3301-2018-5109-2018-17661-2024.doc
17. Mr. Kushal Mor, who represent the Petitioner Mr. Pranav Kulkarni, would rely upon clause 3.6 of the agreement and would submit that till filing of FIR, the reconciliation of accounts was done. He would submit that the Petiitoners all the while rendered cooperation in the investigation and despite this, accused no. 2 Mr. Boopathy K. was arrested on 30.10.2018 and on 02.11.2018, the Bombay High Court passed an Order directing that no coercive steps be taken against the Petitioners. By issuing summons under Section 91 of Cr.P.C., certain documents were sought from the company which were duly complied with.
Mr. Mor would specifically submit that after almost two years of Section 91 summons being issued, the Investigating Officer issued another summons under Section 41(A)(1) of Cr.P.C. seeking identical documents from his clients and despite the chargesheet being filed on completion of investigation on 03.01.2022, on 11.11.2023, the Investigating Officer issued summons under Section 41(A). It is his specific contention that even on 16.01.2024, Mr. Puneet Khosla, Mr. Sunit Roy, Mr. Kanchan Pant, Mr. Pranav Kulkarni and Mr. Pankaj Agarwal, attended the Police Station on 16.01.2024 and rendered their cooperation. But, they were made to sit in the Police Station with purpose of harassment. It is worth to note that Sessions Court granted interim protection to Mr. Pranav Kulkarni on 23.12.2022 and Mr. Pankaj Agarwal was also protected by order dated 26.12.2022. Page 16 of 46
9th April 2025 ::: Uploaded on - 22/04/2025 ::: Downloaded on - 26/04/2025 04:54:40 ::: WPCR-3301-2018-5109-2018-17661-2024.doc Even Mr. Mor would submit that there was no clause in the agreement which guaranteed 30% returns and when the claim was stacked by the complainant before the Arbitral Tribunal, the same was dealt with according to the Arbitration and Conciliation Act, 1996.
18. Mr. Ponda, who represent Mr. Puneet Khosla, has urged that he was not the Managing Director till the FIR was filed and Mr. Ponda has relied upon the decision of the Apex Court in Iridium India Telecom Ltd. vs. Motorola Incorporated & Ors.1, which, according to him, continue to be a good law which has decided on the position, whether corporate body/the company can be arraigned as accused in an offence requiring mens rea, i.e. particular state of mind (like dishonesty) particularly in the offences alleged to be committed in relation to the business of the company. He would also place reliance upon the decision in the case of Maksud Saiyed vs. State of Gujarat2 by submitting that summoning of an accused in a criminal case is a serious matter and criminal law cannot be set into motion as a matter of course specifically in exercise of powers under Section 156(3) by the Magistrate. He would submit that it is imperative for the Magistrate to inquire in the nature of allegations made in the complaint and the evidence in support thereof and to ascertain whether that evidence would be sufficient in bringing home the charge to the accused and the Magistrate has to carefully scrutinise the evidence and may even put 1 2011 (1) SCC 74 2 2008 (5) SCC 668 Page 17 of 46 9th April 2025 ::: Uploaded on - 22/04/2025 ::: Downloaded on - 26/04/2025 04:54:40 ::: WPCR-3301-2018-5109-2018-17661-2024.doc questions to the complainant and the witnesses, to elicit answers to find out the truthfulness of the allegations or otherwise and this test, according to Mr. Ponda, is not satisfied in the present case. According to him, as far as Mr. Puneet Khosla is concerned, he is not a signatory to the Franchise Agreement and, therefore, the accusation that the complainant was induced to invest money with VF Brands do not apply to him as he came in picture as a Managing Director only in May of 2016 and the offence is registered in 2017.
Mr. Ponda would also place reliance upon the decision of the Apex Court in Sanjay Dutt & Ors. vs. The State of Haryana & anr.3 decided on 02.01.2025, in submitting that a Director may be vicariously be held liable if the company itself is liable in the first place and mere authorization of an act at the behest of the company or the exercise of a supervisory role over certain actions or activities of the company is not enough to render a Director vicariously liable. According to Mr. Ponda, there must exist something something to show that such actions of the Director stemmed from their personal involvement and arose from actions or conduct falling outside the scope of its routine corporate duties. Thus, where the company is the offender, vicarious liability of the Directors cannot be imputed automatically, in the absence of any statutory provision to this effect, as there has to be a specific act attributed to the Director or any other 3 Criminal Appeal No. 11/2025 (@SLP(Crl) No. 7464/2024) Page 18 of 46 9th April 2025 ::: Uploaded on - 22/04/2025 ::: Downloaded on - 26/04/2025 04:54:40 ::: WPCR-3301-2018-5109-2018-17661-2024.doc person allegedly in control and management of the company, to the effect that such a person was responsible for the acts committed by or on behalf of the company.
It is with this aforesaid argument advanced on behalf of the Petitioners, the chargesheet is prayed to be quashed and set aside.
19. Learned Senior Counsel Mr. Sudeep Pasbola, representing Respondent no. 2, on the other hand, has vehemently opposed the applications by submitting that in the complaint, the complainant has brought about the inducement and it is alleged that though it was assured that the business would render more than 30% profit, this clause was not stipulated in the Franchise Agreement, intentionally, so as to deny this benefit to the complainant. According to Mr. Pasbola, since the Respondent no. 2 was in loss since 2017 and the stores were returned along with the goods, but his grievance is that the assured return on income was not released in favour of the complainant instead the accused started forging records and he would rely upon some statement of Mr. Kewalchandra in the chargesheet where he made reference to certain bills which were received. Mr. Pasbola would rely upon the forensic audit which is a part of the chargesheet. As regards Puneet Khosla, Mr. Pasbola denied that he was not in action as he would submit that he was very much there though not in the capacity of Managing Director but during the period from 2009 to 2013 he was Page 19 of 46 9th April 2025 ::: Uploaded on - 22/04/2025 ::: Downloaded on - 26/04/2025 04:54:40 ::: WPCR-3301-2018-5109-2018-17661-2024.doc with the parent company and in fact he was responsible for the initial inducement to the company of Respondent no. 2.
20. Mr. Subodh Desai, learned Senior Counsel representing the Respondent No. 2 in WPCR No.3301 of 2018 and WPCR No. 5109 of 2018, and adopted the arguments of Mr. Pasbola in submitting that it would be ultimately at the end of the trial, the charge shall either stand proved or disapproved when at present that chargesheet comprise of all the statement which demonstrate inducement and the forgery committed by the accused. According to Mr. Desai, he is conscious of the fact that criminal proceedings are not recovery proceedings and for recovery of the money, he has already approached the Arbitral Tribunal but as far as criminal culpability is concerned, the complainant has rightly approached the Magistrate who directed an FIR to be registered as prior to registration of the complaint, the arbitration was invoked on 22.09.2017 and the Award passed was on the breach of contract. In any case, that the forensic report being included as a part of the chargesheet, according to Mr. Desai, it will have to be decided in trial to establish the criminal applicability on the part of the accused, particularly when they face accusations under Sections 406, 420, 467, 468 and 471 read with Section 34 of the IPC.
21. We have perused the complaint filed before the Metropolitan Magistrate, under Section 156(3) of Cr.P.C., by Rajesh Parmanand Shah, the Director of M/s. Krysh Retail Private Limited against VF Page 20 of 46 9th April 2025 ::: Uploaded on - 22/04/2025 ::: Downloaded on - 26/04/2025 04:54:40 ::: WPCR-3301-2018-5109-2018-17661-2024.doc Brands India Private Limited and seven other accused persons, in their capacity as employees of VF Brands. The complainant, the Director of Krysh Retail Private Limited, company being engaged in the business of running franchise stores alleged that the team headed by accused no. 2 Mr. Boopathy and and Mr. Kanchan Pant, under the direction of accused no. 3, approached to the complainant and proposed to enter into new business of running franchisee for and on behalf of VF Brands by submitting that there is a store existing in Mumbai which is being run under 'joint venture' between VF and Arvind Brands and they were looking for new partners for opening franchisee. Though the complainant expressed hesitancy, he was persuaded by assuring good profit margin and guaranteed return on investment and the accused represented to him that there would be minimum guaranteed profit of 30% in each year. It is upon this assurance that the complainant agreed to take over seven stores and decided to form a new company for the entire new brand of business. The complainant-company was asked to enter into an agreement in the name of new existing partnership firm and was informed that after formation of new company, VF Brand would execute new agreement with the new company. The complainant therefore took over the stores in the name of the existing partnership firm M/s Shambhulal A. Shah & Co, that somewhere in November, 2010, the new company 'M/s Krysh Retail Private Limited', came into existence, it sought execution of a 'new Page 21 of 46 9th April 2025 ::: Uploaded on - 22/04/2025 ::: Downloaded on - 26/04/2025 04:54:40 ::: WPCR-3301-2018-5109-2018-17661-2024.doc agreement' but the complainant was asked to take over another 12 stores before new agreement was executed. More stores were acquired by the complainant but the agreement draft which was made in the month of November 2010 to be executed later, did not contain the 'Guarantee Return Investment' clause but the complainant was assured that a separate agreement would be executed. The gist of the complaint revolve around the failure on the part of the accused persons to abide by its commitment for the assured returns particularly when the sales of the product dropped in the later part of 2016. The complaint specifically contained the following accusations :
(XXII) That after going through the ledger the Complainant came across many entries which were false and which had been entered although those were not suppose to be paid by the complainant Company and when it was brought to the notice of the accused; they refused to discuss the same. They stated that they would have to pay whatever had been mentioned or entered otherwise they would get the money forcefully removed from us. Complainant Mr. R.P. Shah was shocked to hear such a statement made by the accused threatening them to pay which actually amounts to cheating and later went ahead and threatened them if they don't pay the same.
(XXIII) That at this point of time, the Complainant Company clearly understood that the Accused VF brands India Pvt. Ltd., Boopathy K., Kanchan Pant, Pankaj Agarwal, Pranav Kulkarni, Puneet Khosla and Sunit Roy jointly and severally, from time to time, were deceiving them and other franchises holders to put in more and more money, in the name of investment and in turn, all accused were, jointly and severally deceiving complainant company where by complainant company suffered huge amount' of wrongful loss gain to accused VF brands India Pvt.Page 22 of 46
9th April 2025 ::: Uploaded on - 22/04/2025 ::: Downloaded on - 26/04/2025 04:54:40 ::: WPCR-3301-2018-5109-2018-17661-2024.doc Ltd. and hence the Accused have jointly and severally committed an offence which is punishable under IPC. (XXIV) That after perusing the Account Statements which the Accused forwarded to complainant Company, the Complainant Company realised that the Accused made false and bogus back dated entries on --
1) 29/10/2016 amounting to Rs. 50,88,111/- and
2) 21/02/2017 amounting to Rs. 34,15,477/- to further deceive Complainant Company by raising false entries/ bills. In fact the accused sent account statements where they had raised bills of stores that were closed last year in 2016. To the utter shock, the Complainant Company was still being billed an stores/ locations that they did not have. For example, Complainant's one store of Lee and and Wrangler Phoenix was shut on 25th August 2016 however invoices and other entries have been debited of Rs. 92,37,175/- in the year 2017 upto 20 th March 2017. Rest the Complainant Company is still in the process of checking whether any more fraud has been done. Meanwhile Complainant Company called Mr. Pranav Kulkarni (Accused No.5) to discuss about the entries, to this he gave assurance that it's a mischief by higher authorities and he once again assured to the Complainant Company to rectify the same, however now the accused started giving evasive answers with intention to cause. gain to themselves by creating bogus and false accounts and attempted to further deceive Complainant Company whereby Complainant Company has been caused wrongful loss and hence have committed offences punishable under I.P.C.
22. The above complaint, with the aforesaid accusation which was registered as MECR No. 5 of 2017 invoking Section 406, 420, 467, 468 and 471, read with Section 34 of the IPC against M/s. VF Brands India Private Limited and accused nos. 2 to 7, which accused the Company and its officials who have acted in collusion by showing temptation of Page 23 of 46 9th April 2025 ::: Uploaded on - 22/04/2025 ::: Downloaded on - 26/04/2025 04:54:40 ::: WPCR-3301-2018-5109-2018-17661-2024.doc obtaining return of 30% sale purchase transaction to the complainant's company and preparing bogus bills in respect of supply of goods and the total taken in that respect in the ledger account and treating the ledger as real and recovering huge amount and also of preparing bills to stores which are closed and by reflecting them in the ledger account and demanding additional amount by modification in the entries and cheating by breach of trust.
23. We have also perused the chargesheed filed on completion of investigation. In order to discern whether there was any assurance of the return of investment, the franchisee agreement dated 03.11.2010 is carefully perused by us and we find the following stipulation in clause 11.2, which specifically record "No Guarantee has been given by the Company as to any assured profitability of the Franchised Showroom", prima facie, negate the claim of the complainant about assured returns. Further, we also have a clear stand adopted by VF Brand placed before the Assistant Police Inspector, Marg Police Station, which has referred to the correspondence between the parties and it clearly record that VF Brands did not guarantee any profitability nor did it give any loss reimbursement as a policy, however, still the grievance of the complainant Mr. Rajesh Shah would be looked into. The correspondence of 28.07.2015 from VF Brands to Rajesh Shah also make it clear that the company had never committed to giving ROI of Page 24 of 46 9th April 2025 ::: Uploaded on - 22/04/2025 ::: Downloaded on - 26/04/2025 04:54:40 ::: WPCR-3301-2018-5109-2018-17661-2024.doc 30% in respect of its sales, discounts and expenses and that is not the practice of the company.
Explanation is also offered as regards the alleged arbitrary debits by stating that ledgers are maintained by SAP system which do not allow any entry to be changed or entered in backdated and clear explanation is explained in respect of debit of ₹50,88,111/-, debit of ₹34,15,477/- and debit of ₹92,19,030/-. The aforesaid stand was supported by the documents, which were forwards to the Investigating Officer.
It is also the specific case of the company VF Brands that Krysh owed substantial money to VF Brands and this was computed at ₹16,54,92,174.00, under the following heads :
Sl. Particulars of counterclaim Amount due (INR) No.
1. Krysh has failed to make payments 5,52,57,332.00 for product stock supplied by VF Brands to Krysh Retail and other dues.
[Breach of clause 6(b) of the Franchise Agreement]
2. Interest on 1 above at 24% per 1,43,83,032.00 annum until 2 March 2018.
3. Krysh has failed to provide C- 46,57,501.00 Forms as required by contract due to which VF Brands has to pay a differential tax [Breach of clause 6(c) of the Franchise Agreement]
4. Krysh has provided unauthorized 14,95,309.00 discounts in the Franchised Showrooms [Breach of clauses 3.11, 6(a), 9.2, and 12.1(ix) of the Franchise Page 25 of 46 9th April 2025 ::: Uploaded on - 22/04/2025 ::: Downloaded on - 26/04/2025 04:54:40 ::: WPCR-3301-2018-5109-2018-17661-2024.doc Agreement]
5. Krysh has failed to properly 8,33,00,000.00 maintain showrooms and act in the best interest of VF Brands causing loss to VF Brands [Breach of clauses 9.1 and 12.1(iii) of the Franchise Agreement]
6. Differential margin dues for stock 63,99,000.00 lying with Krysh as of 31 July 2016, which was billed at the revised margin of 40% effective from 1 August 2016 Total 16,54,92,174.00
24. The most important aspect of the whole discord between the parties is that, Krysh Retail Private Limited had approached the Arbitral Tribunal, when the dispute arose between them revolving around the Franchise Agreement dated 03.11.2010, which contained arbitration clause. The sole Arbitrator Mr. M. Dhyan Chinappa, Senior Advocate to whom the dispute was referred to, entered the reference on 31.10.2017 and pronounced his Award on 14.05.2020.
The copy of the Award is placed on record in Criminal Writ Petition (St.) No. 17661 of 2024 and we find that the claimant Krysh Retail Private Limited staked the claim for compensation and also reimbursement towards discounts, promotions and return of investment.
The sole arbitrator therefore formulated various issues, the primary and relevant one being :
Page 26 of 46
9th April 2025 ::: Uploaded on - 22/04/2025 ::: Downloaded on - 26/04/2025 04:54:40 ::: WPCR-3301-2018-5109-2018-17661-2024.doc "I. Issues:
1. ...
2. Whether the Claimant proves that there were various misrepresentations made by the Respondent before and after execution of the Franchise Agreement dated 03.11.2010, and if so what is the effect of such misrepresentations?
3. ...
4. Whether the Claimant proves that the Respondent assured Return on Investment to induce the Claimant to enter into the franchise and whether there was an agreement on the Respondent making payment against Return of Investment and if so to what sum?
5. Whether the Claimant proves that it has suffered operational losses and if so, is the Respondent liable to make good such operational losses and to what sum?
6. Whether the Claimant is entitled to compensation towards rent from the Respondent and if so to what sum?
7. ...
8. ...
9. Whether the Claimant is entitled to reimbursement towards discounts, promotions, and VAT reimbursements from the Respondent and if so to what sum?
10. Whether the Claimant proves that the Respondent resorted to wrongful and arbitrary debits and therefore entitled to reimbursement from the Respondent and if so to what sum?
Before the Tribunal, VF Brands also raised a counter claim and the following issues were settled to be approved by it : Page 27 of 46
9th April 2025 ::: Uploaded on - 22/04/2025 ::: Downloaded on - 26/04/2025 04:54:40 ::: WPCR-3301-2018-5109-2018-17661-2024.doc "15. Whether the Respondent proves that the Claimant has not made payment towards product stock supplied by the Respondent and if so to what sum?
16. Whether the Respondent proves that the Claimant was not authorized to grant discounts contrary to the schemes or promotions specifically permitted by the Respondent?
17. Whether the Respondent proves that Claimant was running its own discount offers and if so did it cause loss to the Respondent and to what sum?
25. On following the exhaustive procedure under the Arbitration and Conciliation Act, the Tribunal arrived at a finding and on holding certain issues in favour of the claimant, concluded that the claimant is entitled to a sum of ₹2,34,30,721.11 and the stand of the Respondent that it has passed entries for ₹2,06,73,198/- was accepted. It was conclusively held that the outstanding of ₹27,57,523/- is the amount which is to be paid to the claimant towards Claim H. We are informed that the amount under the Award has been paid by the VF Brands.
At the end of the proceedings, the claimant Krysh Retail Private Limited and the Petitioner VF Brands India Private Limited partially succeeded in their respective claims and the claimant was found entitled for the aforesaid set of money. The claim of Krysh was partly awarded and the claimant was held entitled for distinct amounts set out in the Award along with interest at the rate of 12% from 01.01.2018 and the total amount was computed at ₹6,64,61902/- whereas as far as the counter claim of the VF Brands are concerned, Claim A was partly Page 28 of 46 9th April 2025 ::: Uploaded on - 22/04/2025 ::: Downloaded on - 26/04/2025 04:54:40 ::: WPCR-3301-2018-5109-2018-17661-2024.doc awarded by holding it eligible to a sum of ₹3,79,83,997/- on which an interest was also awarded of 12% from 01.03.2018. The claimant was held entitled to receive from the Respondent a sum of ₹1,87,99,791/- with interest at the rate of 12%.
26. The Award was subjected to challenge under Section 34 of the Arbitration and Conciliation Act before the City Civil and Sessions Judge, Bengaluru City and the Petition is dismissed by considering the scope of interference in an Award and by recording that the plaintiff has not made out any ground emanating under Section 34 of the Arbitration and Conciliation Act to satisfy the Award.
27. In an earlier round of litigation when VF Brands India Private Limited and Pranav Kulkarni, filed two separate Petitions for quashing of the MECR and the consequent chargesheet and for the proceedings arrived at therefrom, the Division Bench on 13.02.2024, by relying on the decision in the case of CBI vs. Aryan Singh4, relegated the Petitioners to the alternative remedy of filing application for discharge and/or to contest the said case before the Trial Court and dispose of the Writ Petition. On a Special Leave Petition being filed before the Apex Court bearing SLP (Crl.) bearing no. 5364-5365 of 2024, the Apex Court set aside the impugned Judgment by directing the matter to be decided by affording sufficient opportunities to the parties concern. In 4 2023 SCC OnLine SC 379 Page 29 of 46 9th April 2025 ::: Uploaded on - 22/04/2025 ::: Downloaded on - 26/04/2025 04:54:40 ::: WPCR-3301-2018-5109-2018-17661-2024.doc the meantime, the Apex Court granted the stay of the proceedings before the Trial Court.
It is in this background, we have heard the respective Counsel for the Petitioners and the Respondents.
28. In the background facts, it is evidently clear to us that the agreement entered between the parties, which is the background in which the FIR is lodged by the complainant, is a purely contractual matter and even before approaching the Magistrate, the complainant quantified his claim and issued notice to the Petitioners seeking to recover an amount of ₹15.20 crores. However, in the present FIR, dated 22.11.2017, the amount of alleged fraud is computed at ₹1,77,22,619/-, whereas when the arbitral forum was approached, the claim was staked in the sum of ₹41 crores/ The complainant has thus computed the loss caused to him on attributing it fraudulent act of the Petitioners and the chargesheet filed on 03.01.2022, after the Arbitral Award was passed has estimated the loss to the complainant in the sum of ₹5,00,74,022/-.
29. It is clear that the complainant has attempted to seek redressal of his grievance as he alleged and attributed cheating and fraud to VF Brands and its office holders by instituting criminal proceedings at the same time by invoking the remedy of Arbitral Proceedings since the Page 30 of 46 9th April 2025 ::: Uploaded on - 22/04/2025 ::: Downloaded on - 26/04/2025 04:54:40 ::: WPCR-3301-2018-5109-2018-17661-2024.doc agreement contemplated that any dispute on or itself arising out of the crime, shall be referred to arbitration. On 22.09.2017, the complainant invoked arbitration and a sole Arbitrator was appointed to resolve the dispute. He seriously prosecuted the Arbitration Proceedings and on 14.05.2020, the Arbitrator declared his Award. Worth it to note that on 27.06.2022, the complainant relinquished his claims against the Petitioners and accepted the Arbitral Award of ₹1,90,28,478.20 and this is clearly reflected from the Order passed under Section 34 Petition which was filed before the Additional City Civil Judge at Bengaluru. The Order dismissing Section 34 Petition was challenged in Commercial Appeal No. 415 of 2022 by invoking Section 37 of the Arbitration and Conciliation Act, before the High Court of Karnataka,Bengaluru and is subjudice, qua the award of the counter claim.
30. When we have perused the Award in great detail, we find that the Complainant raised a claim of ₹41,36,02,963.98 and the claim was staked under various heads which included the claim for assured return of investment and the amount claims under this head was in the sum of ₹22,72,70,916/-. The Arbitral Tribunal has clearly rejected this claim in his Award. The claim for operational losses was also rejected by the Tribunal though the loss incurred towards 'Van' store was awarded in the sum of ₹1,24,44,039.88/- along with reimbursement Page 31 of 46 9th April 2025 ::: Uploaded on - 22/04/2025 ::: Downloaded on - 26/04/2025 04:54:40 ::: WPCR-3301-2018-5109-2018-17661-2024.doc towards discounts, promotion, scheme and Vat in the sum of ₹3,06,39,288/-.
Under the Award, the Respondent No. 2, the claimant was awarded a sum of ₹1,87,99,791/-, whereas the counter claim of the Petitioner-VF Brands was allowed in the sum of ₹4,76,62,111/-.
31. Pursuant to the Award, the Petitioner-company has paid an amount of ₹1,90,28,478.20 by cheque towards settlement of all claims in terms of the Award and this cheque was duly encashed by the complainant on 09.03.2023.
32. From the reading of the detailed award, it is evident that the claim staked by the Petitioner before the Magistrate and which resulted in the registration of the MECR and subsequently filing of chargesheet on 03.01.2022, the very ground that he was assured ROI at the rate of 30% per annum as well as he suffered financial operational losses, the claim was in specific rejected by Arbitral Tribunal with a clear finding being recorded. However, in an attempt to give a criminal colour to the contractual dispute between the parties, we must know that the complaint is filed with an overlapping accusation arising out of the contractual dispute between the parties which was already made over to the Arbitrator and the Arbitrator has refused to entertain the claim of the complainant on that count.
Page 32 of 46
9th April 2025 ::: Uploaded on - 22/04/2025 ::: Downloaded on - 26/04/2025 04:54:40 ::: WPCR-3301-2018-5109-2018-17661-2024.doc
33. The chargesheet has been filed under Sections 406, 420, 467, 468 and 471, read with Section 34 of the IPC. We have perused the material in the chargesheet and we must record that the essential ingredients of Section 405, 406 and 420 are not even prima facie made out on the basis of the said material. Section 405, which is an offence of criminal breach of trust, involve using or disposing of a property by a person who is interested with or otherwise as dominion. It also contemplate that such act must not only be done dishonestly, but also in violation of any direction of law or any legal contract express or implied relating to carry out the trust.
The complainant has failed to make out any ingredient required by Sections 405 and 406 of IPC. When we have perused the Franchise Agreement, we have specifically noted the clause therein which do not assure any fixed return of investment to the complainant and with open eyes it had entered into the agreement. Merely by stating that the record was manipulated backdated, in absence of any evidence to establish entrustment, dishonest, misappropriation, converts to his own use or disposes, the offence under Section 405 cannot be said to be made out.
As far as the offence under Section 420 is concerned, for the offence there should not only be cheating, as a consequence of cheating, it must be established that the accused has dishonestly induced a Page 33 of 46 9th April 2025 ::: Uploaded on - 22/04/2025 ::: Downloaded on - 26/04/2025 04:54:40 ::: WPCR-3301-2018-5109-2018-17661-2024.doc person to deliver any property, or to make, alter, or destroy a valuable security, or anything signed or sealed and capable of being converted into a valuable security. The necessary ingredient of the offence of cheating is the dishonest intention from the beginning and the dishonest inducement adduced to the person deceived.
The complainant is into business of franchisee and it was not new for the complainant to enter into a Franchise Agreement and it was expected for it to follow the terms an stipulations in the agreement as it created a binding contract. Merely asserting that the fixed return was assured in oral but not reduced into writing, is no ground to attract the offence under Section 420 of the IPC.
34. Another offence which is invoked in the chargesheet is the offence under Section 471, which is an offence pertaining to false and forged document and unless the document is false and forged in terms of Section 464 and 470 of IPC, the requirement of Section 469 of IPC would not be met. Section 471 punishes an act of fraud or dishonesty in using as genuine any document or electronic record, for which the person knows and has reasons to believe to be forged.
There is no dispute in the present case that the Franchise Agreement was entered into between the parties, which created a binding terms and therefore they entered into a contractual Page 34 of 46 9th April 2025 ::: Uploaded on - 22/04/2025 ::: Downloaded on - 26/04/2025 04:54:40 ::: WPCR-3301-2018-5109-2018-17661-2024.doc relationship which could be enforced only in the manner prescribed in law and since the agreement clearly contended that any dispute arising out of the agreement shall be resolved through arbitration and in fact the complainant had resorted to the remedy of arbitration and an Award was passed under which he was held entitled for a sum which had already been disbursed in his favour by the Petitioner, we fail to understand how the offence under Sections 406, 420, 467, 468 and 471, read with Section 34 of the IPC are made out.
35. The Apex Court in Deepak Gaba vs. State of U.P.5, has pronounced that the summons can be issued to an accused only when the complainant discloses the offence and there is a material that supports and constitutes essential ingredients of the offence and it should not be an exercise which is casual or by way of matter of course and when the violation of law alleged is clearly debatable and doubtful, either on account of paucity and lack of clarity of facts, or on an application of law to the facts, the Magistrate must ensure clarification of the ambiguities. The Magistrate while directing an FIR to be registered has failed to satisfy himself that the ingredients of the offence with which the accused persons are to be charged are even prima facie made out. Considering the material compiled in the chargesheet, we are convinced that none of the ingredients of the 5 (2023) 3 SCC 423 Page 35 of 46 9th April 2025 ::: Uploaded on - 22/04/2025 ::: Downloaded on - 26/04/2025 04:54:40 ::: WPCR-3301-2018-5109-2018-17661-2024.doc offence under Sections 406, 420, 467, 468 and 471, read with Section 34 of the IPC is made out against the Petitioners.
36. Our attention is also invited to the decision of the Apex Court in Prakash Aggarwal vs. Ganesh Benzoplast Limited6 dated 28.04.2023, when the appeal challenged the Judgment and Order dated 26.04.2021 passed by the Bombay High Court dismissing the Criminal Writ Petitions filed by the Appellants seeking quashing of the Order dated 22.03.2017 passed by the Metropolitan Magistrate, thereby issuing summons to them.
The facts before the Apex Court reveal that the original complainant Ganesh Benzoplast and the Respondent no. 1 availed Inter Corporate Deposit (ICD) facilities, with the security cover of 200%. The complainant-respondent no. 1 executed a letter of pledge in favour of accused no.1-company pledging its equity shares as security in the tune of ₹2,40,00,000/-. The appellants, the Directors of accused no.1-company, who were responsible for management of its day to day affairs, were arraigned as accused in the original complaint as the accused no.1-company issued notices to the complainant asking it to pledge additional shares as the value of the pledged shares had decreased resulting in the shortfall in the agreed security of 200% ICD amount. Since the complainant was not in the position to repay the 6 2023 INSC 464 Page 36 of 46 9th April 2025 ::: Uploaded on - 22/04/2025 ::: Downloaded on - 26/04/2025 04:54:40 ::: WPCR-3301-2018-5109-2018-17661-2024.doc ICD amount, it informed the accused-company that it could sell the pledged shares to realize the due amount and remit the excess amount to the complainant and the complainant was assured that as and when the shares are sold, the balance amount, if any, would be remitted. When the complainant repaid the first ICD, the loan account was closed and the interest that was charged on ICD was regularly recovered by the accused no.1-company. However, the complainant sought information from the accused-company seeking details of the sale of shares but when there was no response, and the accused no. 1- company issued another notice to the complainant demanding further re-payment of ICD, the complainant had proposed to repay the sum in five equal instalments.
In the meantime, the accused no. 1-company invoked arbitration clause and appointed a sole Arbitrator .
37. During the pendency of the Arbitration proceedings, the complainant filed a criminal complaint against accused nos. 1 to 4 alleging fraud, cheating and criminal breach of trust and the Magistrate issued process against all the accused for the offence punishable under Sections 403, 406, 420 and 120-B of IPC.
Page 37 of 46
9th April 2025 ::: Uploaded on - 22/04/2025 ::: Downloaded on - 26/04/2025 04:54:40 ::: WPCR-3301-2018-5109-2018-17661-2024.doc In the meantime, the Arbitral Award was passed in favour of the accused no. 1-company and the complainant was held liable to pay the claim amount along with interest.
The Criminal Proceedings in the meantime resulted into issuance of process against the accused persons and being aggrieved, the Writ Petition was filed before the High Court which was dismissed.
38. While advancing the submissions on behalf of the appellants, it was urged that with regard to the very same dispute, the Arbitration Proceedings were conducted between the parties and the complainant had participated in the proceedings and even an Award was passed by the Arbitral Tribunal, which was challenged under Section 34. It was thus specifically alleged that the dispute between the parties is purely of civil nature and continuation of the criminal proceedings would amount to nothing else but an abuse of process of law. It is in this background, the Hon'ble Apex Court observed thus :
"22. However, it would clearly reveal that the complainant/respondent No.1 has attempted to turn a purely contractual dispute between the parties into a criminal case. Not only that, there is an inordinate delay in lodging the complaint. Though the complainant/respondent No.1 was aware about the sale of the shares in the year 2001, it did not do anything except filing an application before the learned Arbitrator. According to the Page 38 of 46 9th April 2025 ::: Uploaded on - 22/04/2025 ::: Downloaded on - 26/04/2025 04:54:40 ::: WPCR-3301-2018-5109-2018-17661-2024.doc complainant/respondent No.1, it received the information from the BSE and NSE in the year 2006, which fortified its suspicion about the fraud being played. Even thereafter, for a period of 5 years, it was silent and filed the complaint only in the year 2011. As already stated hereinabove, though an attempt was made at the time of hearing to contend that it has only filed the complaint after it came to know about the fraud in the year 2009, there is no averment to that effect in the complaint.
23. We find that the complaint, taken at its face value, does not disclose that any of the ingredients of the offence complained of have been made out. In the totality of the circumstances, we find that the present complaint is nothing else but an abuse of process of law. We, therefore, find that the appeals deserve to be allowed."
39. Time and again, it has been reiterated by the higher Courts that a civil dispute cannot be given a criminal colour and in case of C. Subbiah alias Kadambur Jayaraj & Ors. vs. Superintendent of Police and Others7, the Apex Court has clearly ruled that the allegations which gave cause to the complainant to sue the accused in a Civil Court cannot be given colour of criminal proceedings. The Court has deprecated and cautioned about converting purely civil disputes into criminal cases merely on the pretext that civil law matters are time consuming and do not adequately protect the interests of lenders/creditors. It relied upon the observations in its earlier decision 7 2024 SCC OnLine SC 935 Page 39 of 46 9th April 2025 ::: Uploaded on - 22/04/2025 ::: Downloaded on - 26/04/2025 04:54:40 ::: WPCR-3301-2018-5109-2018-17661-2024.doc in the case of Indian Oil Corporation vs. NEPC India Ltd., & Ors.8 to the following effect :
"13. .... Any effort to settle civil disputes and claims, which do not involve any criminal offence, by applying pressure though criminal prosecution should be deprecated and discouraged."
40. Another angle and which is of great relevance is about the accused nos. 2 to 7 being arraigned as accused, when the company itself is impleaded as accused no. 1. Mr. Ponda has invoked the principle laid down in Iridium India Telecom Ltd (supra), in which the exposition of company law with regard to corporate criminal liability has been expanded by holding that a corporation may be criminally liable for crimes which involve a specific element of intent as well for those which do not, and, although some crimes require such a personal, malicious intent, that a corporation is considered incapable of committing them, nevertheless, under the proper circumstances the criminal intent of its agent may be imputed to it so as to render it liable, the requisites of such imputation being essentially the same as those required to impute malice to corporations in civil actions. The position in this regard in India was also focused upon with reference to the decision of the Constitution Bench in the case of Standard 8 2006(6) SC 736 Page 40 of 46 9th April 2025 ::: Uploaded on - 22/04/2025 ::: Downloaded on - 26/04/2025 04:54:40 ::: WPCR-3301-2018-5109-2018-17661-2024.doc Chartered Bank vs. Directorate of Enforcement 9, to the effect that, "There is no dispute that a company is liable to be prosecuted and punished for criminal offences. Although there are earlier authorities to the effect that corporations cannot commit a crime, the generally accepted modern rule is that except for such crimes as a corporation is held incapable of committing by reason of the fact that they involve personal malicious intent, a corporation may be subject to indictment or other criminal process, although the criminal act is committed through its agents."
41. Mr. Ponda has also placed reliance upon the decision in the case of Maksud Saiyed (supra), which has examined the aspect of vicarious liability of Directors for the charges levelled against the company. Holding that in absence of requisite allegations with regard to correct statutory provisions, the Penal Code does not contain any provision for attaching vicarious liability on part of the Managing Director or Directors of the company when the accused is a company. With these observations, while dealing with a complaint under Section 156(3), the Apex Court has ruled that the Magistrate should have examined whether the complaint made the Directors personally liable and if it was not so, the issuance of process against them could not be 9 2005(4) SCC 530 Page 41 of 46 9th April 2025 ::: Uploaded on - 22/04/2025 ::: Downloaded on - 26/04/2025 04:54:40 ::: WPCR-3301-2018-5109-2018-17661-2024.doc sustained and it was quashed by invoking power under Section 482 with the specific following observations :
"13. Where a jurisdiction is exercised on a complaint petition filed in terms of Section 156(3) or Section 200 of the Code of Criminal Procedure, the Magistrate is required to apply his mind. The Penal Code does not contain any provision for attaching vicarious liability on the part of the Managing Director or the Directors of the Company when the accused is the Company. The learned Magistrate failed to pose unto himself the correct question viz. as to whether the complaint petition, even if given face value and taken to be correct in its entirety, would lead to the conclusion that the respondents herein were personally liable for any offence. The Bank is a body corporate. Vicarious liability of the Managing Director and Director would arise provided any provision exists in that behalf in the statute. Statutes indisputably must contain provision fixing such vicarious liabilities. Even for the said purpose, it is obligatory on the part of the complainant to make requisite allegations which would attract the provisions constituting vicarious liability.
42. In the case of Sunil Bharti Mittal vs. Central Bureau of Investigation10, the three Judge Bench of the Apex Court pronounced upon the important aspect of corporate criminal liability in the backdrop of the principle that criminal intent of person(s) controlling
10 (2015) 17 SCC 193 Page 42 of 46 9th April 2025 ::: Uploaded on - 22/04/2025 ::: Downloaded on - 26/04/2025 04:54:40 ::: WPCR-3301-2018-5109-2018-17661-2024.doc company can be imputed to company based on principle of "alter-ego". Holding that if a person or a group of persons who control the affairs of the company commit an offence with the criminal intent, that criminality can be imputed to the company as they are the alter-ego of the company. However, the principle cannot be applied in a reverse scenario where the company is the accused person and it cannot be inferred that the mind of the Directors and the mind and will of the company is synonymous as doing so would run contrary to the principle of vicarious liability detailing the circumstances under which a Director of a company can be held liable.
A corporate entity is an artificial person which acts through its Officers, Directors, Managing Director, Chairman etc. and if such a company commits an offence involving mens rea, it would normally be the intent and action of that individual who would act on behalf of the company and particularly when the criminal act is of conspiracy. It is specifically held that it is the cardinal principle of criminal jurisprudence that there is no vicarious liability unless the statute specifically provides so. Thus, an individual who has perpetrated the commission of an offence on behalf of a company can be made an accused, along with the company, if there is sufficient evidence of his active role coupled with criminal intent. It is therefore a position well accepted in law, that when the company is an offender, vicarious liability of the Directors cannot be imputed automatically, in absence of Page 43 of 46 9th April 2025 ::: Uploaded on - 22/04/2025 ::: Downloaded on - 26/04/2025 04:54:40 ::: WPCR-3301-2018-5109-2018-17661-2024.doc the statutory provisions to this effect and Section 141 of the Negotiable Instrument Act was cited as an example of vicarious liability.
43. In the wake of the aforesaid position, we find substance in the submissions of Mr. Ponda that in absence of any material in the chargesheet to establish or attribute a particular act to either of the Petitioners-VF Brands, they do not deserve prosecution on the basis of the material collected in the chargesheet.
44. The Petitioners have approached before us by praying for exercise of inherent powers under Section 482. Though it is a well settled norm that this power shall be exercised carefully and with great caution, the exercise of this power is permitted, to give effect to an order under the Code and to prevent abuse of the process of the Court and otherwise secure the ends of justice. While exercising the said power, the Court must ensure that the criminal prosecution is not used as an instrument of harassment or for seeking private vendetta or with an ulterior motive to pressurise the accused or to convert a civil dispute into that of a criminal offence.
On the basis of the evidence that has been collected and compiled in the chargesheet, when we have perused the background in which the complaint is filed and when we have apprised ourselves with the Award which was passed, when the arbitration was invoked by the Page 44 of 46 9th April 2025 ::: Uploaded on - 22/04/2025 ::: Downloaded on - 26/04/2025 04:54:40 ::: WPCR-3301-2018-5109-2018-17661-2024.doc complainant, we find the present case to be a fit case for exercise of our power, since it manifestly appears to us that continuation of the criminal proceedings despite availing the remedy of Arbitration proceedings is nothing but abuse of process of law by the complainant. The allegations in the MECR and now the material in the chargesheet even taken at their best value and accepted in entirety do not constitute an offence, which the Petitioners are being made to face on filing of the chargesheet. We are of the clear view that allowing the proceedings to continue would be and abuse of process of the Court and ends of justice demands that the proceedings against them be quashed and set aside, as we find that the police machinery through the Magistrate has been used as a weapon of harassment or persecution.
Had the Magistrate applied his mind to the complaint to ascertain whether the ingredients of the offence under which the FIR is directed to be registered are made out, probably, this stage could not have arrived. By way of interim order, this Court has already stayed the proceedings pursuant to the filing of chargesheet against the Petitioners and since we find that from reading of the complaint, prima facie, no offence is made out under Sections 406, 420, 467, 468 and 471, read with Section 34 of the IPC and since the machinery of the criminal Court cannot be utilized for ulterior purpose particularly when the remedy available under the agreement itself was resorted to and even the complainant had received the amount under the Award, we Page 45 of 46 9th April 2025 ::: Uploaded on - 22/04/2025 ::: Downloaded on - 26/04/2025 04:54:40 ::: WPCR-3301-2018-5109-2018-17661-2024.doc are inclined to quash and set aide the order passed by the Magistrate as well as the FIR being MECR No. 5 of 2017 dated 23.11.2017 registered on behalf of the Respondent no. 2 qua the Petitioners.
We also quash and set aside the chargesheet dated 03.01.2022 filed in furtherance of the registration of the MECR against the Petitioners. Since the proceedings emanated from the order passed by the Chief Metropolitan Magistrate dated 06.11.2017, who has failed to exercise due diligence before directing registration of the MECR as no ingredients of the offence under Sections 406, 420, 467, 468 and 471, read with Section 34 of the IPC are made out against the Petitioners, even the said order is quashed and set aside.
45. The Criminal Writ Petitions are made absolute in the aforesaid terms.
SHYAM C. CHANDAK, J BHARATI DANGRE, J ANDREZA RODRIGUES Digitally signed by ANDREZA RODRIGUES EPEREIRA EPEREIRA Date: 2025.04.22 17:31:44 +05'30' Page 46 of 46 9th April 2025 ::: Uploaded on - 22/04/2025 ::: Downloaded on - 26/04/2025 04:54:40 :::