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 4, Cited by 5]

Punjab-Haryana High Court

Hindustan Pulverising Mills vs State Of Haryana on 18 January, 1995

Equivalent citations: [1995]83COMPCAS75(P&H)

Author: T.H.B. Chalapathi

Bench: T.H.B. Chalapathi

JUDGMENT

 

T.H.B. Chalapathi, J.  
 

1. This revision petition is filed to direct the Judicial Magistrate 1st Class, Jagadhri, to allow Mohinder Singh Chauhan, senior supervisor production in charge, to represent the company, Hindustan Pulverising Mills, Delhi, which is an accused in Criminal Complaint No. 1392 of 1993 for an offence under Section 29 of the Insecticides Act, 1968. The Sub-Divisional Agriculture Officer, Jagadhri, filed a complaint against three accused, namely Hindustan Pulverising Mills, Azadpur, Delhi, Shri D. V. Devrani, Chief Chemist of Hindustan Pulverising Mills, and Mr. Khurshbinder Pal, proprietor of Vaspal Pesticides, Jagadhri.

2. According to the petitioner, the company, namely, accused No. 1, deputed Mohinder Singh Chauhan, senior supervisor, production in charge, as an authorised person to appear on behalf of the company, Hindustan Pulverising Mills; Delhi, but the learned Magistrate has not taken the application filed by the company through Mohinder Singh Chauhan. Therefore, the company filed the above revision petition to give a direction to the Judicial Magistrate 1st Class, Jagadhru to allow the company, the first accused, to be represented by Mohinder Singh Chauhan.

3. Under Section 53 of the Insecticides Act, 1968, whenever an offence is committed by a company every person who at the time of commission of the offence was in charge of that company or was responsible to the company for the cpnduct of the business of the company, as well as the company, shall be deemed to be guilty of the offence and shall be liable to be proceeded against and punished accordingly. Under Sub-clause (2) of Section 305 of the Criminal Procedure Code, where a corporation is the accused person or one of the accused persons in an inquiry or trial, it may appoint a representative for the purpose of the inquiry or trial and such appointment need not be under the seal of the corporation. Thus, the company can be represented by its authorised representative. According to the petitioner, Mohinder Singh Chauhan is the person in charge of production and he is also person authorised to appear on behalf of the company, namely, Hindustan Pulverising Mills, Delhi. Therefore, I direct the petitioner to file an application before the learned Magistrate to allow the company to be represented by Mohinder Singh Chauhan and if such an application is filed, the learned Magistrate shall consider that application and pass an appropriate order in the light of the provisions contained in Section 33 of the Insecticides Act and also under Section 305 of the Code of Criminal Procedure. The petition is accordingly disposed of.