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 7, Cited by 319]

Supreme Court of India

U.P. Pollution Control Board vs M/S Mohan Meakins Ltd. And Others on 27 March, 2000

Equivalent citations: AIR 2000 SUPREME COURT 1456, 2000 (3) SCC 745, 2000 AIR SCW 1058, 2000 ALL. L. J. 872, 2000 CLC 887 (SC), 2000 (2) ALL CJ 976, 2000 ALL CJ 2 976, 2000 (4) SRJ 397, 2000 CRIAPPR(SC) 593, 2000 CORLA(BL SUPP) 330 SC, 2000 (3) COM LJ 408 SC, 2000 (3) LRI 272, (2000) 3 COMLJ 408, (2000) 3 JT 466 (SC), (2000) 2 EASTCRIC 513, (2000) 27 ALLCRIR 836, (2000) 2 MADLW(CRI) 920, (2000) 1 CURCRIR 348, (2000) 2 ALL WC 1462, (2000) 101 COMCAS 278, (2000) 2 RECCRIR 421, (2000) 4 PAT LJR 60, (2000) 2 FAC 58, (2000) 2 SCALE 532, 2000 ALLMR(CRI) 1046, (2000) 2 SUPREME 520, (2000) 3 SCJ 64, (2000) 2 CRIMES 35, (2000) 2 CHANDCRIC 76

Bench: K.T. Thomas, M.B. Shah

           CASE NO.:
Special Leave Petition (crl.) 3978  of  1999



PETITIONER:
U.P. POLLUTION CONTROL BOARD

	Vs.

RESPONDENT:
M/S MOHAN MEAKINS LTD. AND OTHERS

DATE OF JUDGMENT:	27/03/2000

BENCH:
K.T. THOMAS & M.B. Shah




JUDGMENT:

THOMAS, J.

L...I...T.......T.......T.......T.......T.......T.......T..J River "Gomti" is a tributary of Ganga. It is a bane that almost all rivers in India are now saturated with pollutants and the holy river is not spared from that malady. What causes greater concern to those for whom rivers flowed sanctified waters, and to those, for whom rivers supplied potable water, is the frightening gallop of pollution level in recent decades. The measures evolved by the Parliament to control the escalating poisoning of our streams have not yielded the desired results due to a variety of causes. The present is a case in which the trade effluents discharged by an industrial unit of a premier liquor processing company made the water in Gomti more polluted to impermissible levels. So the State Pollution Control Board (`the Board' for short) initiated proceedings for prosecuting M/s Mohan Meakins Limited and its Directors way back in 1983. Alas, the canoe remains at the starting point itself in spite of lapse of long seventeen years till now.

Though the trial court issued process against the accused at the first instance, they desired the trial court to discharge them without even making their first appearance in the court. When the attempt made for that purpose failed they moved for exemption from appearance in the court. In the meanwhile the Sessions Judge, Lucknow (Shri Prahlad Narain) entertained a revision moved by the accused against the order issuing process to them and, quashed it on the erroneous ground that the magistrate did not pass "a speaking order" for issuing such summons.

The Chief Judicial Magistrate, (before whom the complaint was filed) thereafter passed a detailed order on 25.4.1984 and again issued process to the accused. That order was again challenged by the accused in revision before the Sessions Court and the same Sessions Judge (Shri Prahlad Narain) again quashed it by order dated 25.8.1984.

The Board moved the High Court in a revision against the said order. Though the motion was made in 1984 itself it took fifteen years for the High Court to dismiss that revision petition as per the order passed by a learned Single Judge on 27.7.1999. The special leave petition to appeal is filed in challenge of the said order. Special leave granted.

We may point out at the very outset that the Sessions judge was in error for quashing the process at the first round merely on the ground that the Chief Judicial Magistrate had not passed a speaking order. In fact it was contended before the Sessions judge, on behalf of the Board, that there is no legal requirement in Section 204 of the Code of Criminal Procedure (For short the `Code') to record reasons for issuing process. But the said contention was spurned down in the following words:

"My attention has been drawn to Section 204 of the Code of Criminal Procedure and it has been argued that no reasons for summoning an accused persons need be given. I feel that under Section 204 aforesaid, a Magistrate has to form an opinion that there was sufficient ground for proceeding and, if an opinion had to be formed judicially, the only mode of doing so is to find out express reasons for coming to the conclusions. In the impugned order, the learned Magistrate has neither specified any reasons nor has he even formed an opinion much less about there being sufficient ground for not proceeding with the case."

In a recent decision of the Supreme Court it has been pointed out that the legislature has stressed the need to record reasons in certain situations such as dismissal of a complaint without issuing process. There is no such legal requirement imposed on a magistrate for passing detailed order while issuing summons vide Kanti Bhadra Shah vs. State of West Bengal [2000(1) SCC 722]. The following passage will be apposite in this context:

"If there is no legal requirement that the trial court should write an order showing the reasons for framing a charge, why should the already burdened trial courts be further burdened with such an extra work. The time has reached to adopt all possible measures to expedite the court procedures and to chalk out measures to avert all roadblocks causing avoidable delays. If a Magistrate is to write detailed orders at different stages, the snail-paced progress of proceedings in trial courts would further be slowed down. We are coming across interlocutory orders of Magistrates and Sessions Judges running into several pages. We can appreciate if such a detailed order has been passed for culminating the proceedings before them. But it is quite unnecessary to write detailed orders at other stages, such as issuing process, remanding the accused to custody, framing of charges, passing over to next stages in the trial."

(Emphasis supplied) It was unfortunate that the Sessions judge himself did not look into the complaint at that stage to form his own opinion whether process could have been issued by the Chief Judicial Magistrate on the basis of the averments contained in the complaint. Instead the sessions judge relegated the work to the trial magistrate for doing the exercise over again. After the Chief Judicial Magistrate passed the second order issuing process, the Sessions judge quashed the said order on the second occasion also and stated thus:

"Having scrutinized the array of accused persons in this complaint, I have felt that since no specific role in the flowing of the polluted effluents into the river Gomti has been assigned to any of the present applicant Nos., 2 to 11, the law laid down in the Delhi Municipal Corporation case referred to above requires that the impugned order summoning the present applicant Nos. 2 to 11 must be quashed."

Learned Sessions judge relied on the decision of this court in Municipal Corporation of Delhi vs. Ram Kishan Rohtagi [1983 (1) SCC 1]. Though an attempt was made before the Sessions judge to offset the impact of the said decision by citing a later decision of this Court in Municipal Corporation of Delhi vs. Purshotam Dass Jhunjunwala [AIR 1983 (1) SCC 9] it did not deter the Sessions judge from quashing the order passed by the magistrate issuing summons on the second occasion. Learned single judge of the High Court who heard the revision confirmed the said order as per the impugned judgment in which it is stated, inter alia, thus:

"In the present case the revisionist has not been able to show that the directors (opp. parties Nos.5 to 13) were in charge of or responsible to the company for the conduct of the business of the company. No effort was made at the hearing before this Court to show that such allegations were contained in the complaint filed by the revisionist."

In Municipal Corporation of Delhi vs. Ram Kishan Rohtagi & ors. {1983 (1) SCC 1} cited by the Sessions judge, and sought to be relied on here also by the learned counsel for the respondents, a two Judge Bench of this Court considered the validity of prosecution proceedings taken under the Prevention of Food Adulteration Act. The Delhi High Court had quashed the complaint filed by the Municipal Corporation of Delhi against a company and its manager as well as the directors, against whom the offence under Section 7 read with Section 16 of the FPA Act was alleged. On the factual position this Court noticed that "so far as the Directors are concerned, there is not even a whisper nor a shred of evidence nor anything to show, apart from the presumption drawn by the complainant, that there is any act committed by the Directors from which reasonable inference can be drawn that they could also be vicariously liable." It was only on the said fact situation that the complaint as against the Directors was quashed. In Municipal Corporation of Delhi vs. Purshottam Dass (supra) the same Bench of two Judges pointed out the different factual position therein that "a clear averment has been made regarding the active role played by the respondents (the Directors of the company) of the extent of their liability," and hence the court declined to quash the complaint.

Neither of the above decisions has laid down a legal position which can be of any use to the respondents in this case for contending that the Directors cannot be prosecuted for the offence alleged. In the complaint filed by the appellant before the Chief Judicial Magistrate, the company (M/s. Mohan Meakins Ltd.) has been arrayed as first accused and the other persons who were arrayed as accused 2 to 10 were described as the Directors of the said company. The 11th person arrayed in the complaint as accused is described as the Manager of the Company. The averments in the complaint show that the Distillery unit of the company at Daltonganj, Lucknow, has been discharging noxious trade effluents into the river Gomti and causing continuous pollution of the river. It was further averred in the complaint that on 19-9-1982, samples of trade effluents were collected by the officers empowered in this behalf, from the drain "just outside the plant inside the factory", and from the irrigation plant out of which the effluents were pumped into the river. When the samples were analysed in the Industrial Toxicology Research Center, Lucknow, it was revealed that the quality of effluents was beyond the standard laid down for the purpose. Therefore, it is alleged that the company has violated Section 24 of the Act and thereby the company is guilty of the offence under Section 43 of the Act.

Where an offence under the Act has been committed by a company every person who was in charge of and was responsible to the company for the conduct of the business of the company is also made guilty of the offence by the statutory creation. Any Director, Manager or other officer of the company, who has consented to or connived in the commission of the said offence, is made liable for the punishment of the offence. This is clearly discernible from Section 47 of the Act.

"47. Offences by companies.- Where an offence under this Act has been committed by a company every person who at the time the offence was committed was in charge of, and was responsible to the company for the conduct 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:
Provided that nothing contained in this sub- section shall render any such person liable to any punishment provided in this Act if he proves that the offence was committed without his knowledge or that he exercised all due diligence to prevent the commission of such offence.
(2) Notwithstanding anything contained in sub-section (1), where an offence under this Act has been committed by a company and it is proved that the offence has been committed with the consent or connivance of or, is attributable to any neglect on the part of, any director, manager, secretary or other officer of the company, such director, manager, secretary or other officer shall also be deemed to be guilty of that offence and shall be liable to be proceeded against and punished accordingly."

In the above context what is to be looked at during the stage of issuing process is whether there are allegations in the complaint by which the Managers or Directors of the company can also be proceeded against, when the company is alleged to be guilty of the offence. Paragraph 12 of the complaint reads thus:

"That the accused persons from 2 to 11 are directors/managers/partners of M/s. Mohan Meakins Distillery, Daliganj, Lucknow, as mentioned in this complaint are responsible for constructing the proper works and plant for the treatment of their highly polluting trade effluent so as to conform the standard laid down by the Board. Aforesaid accused persons are deliberately avoiding to abide the provisions of sections 24 and 26 of the aforesaid Act which are punishable respectively under Sections 43 and 44 of the aforesaid Act, for which not only the company but its directors, managers, secretary and all other responsible officers of the accused company, responsible for the conduct of its business are also liable in accordance with the provision of the Section 47 of the Act."

The appellant has further stated in paragraph 23 of the complaint that "the Chairman, Managing Directors and Directors of the company are the persons responsible for the act and therefore, they are liable to be proceeded against according to the law."

Shri P.Chidambaram, learned senior counsel who argued for respondents made a fervent plea to rescue the Directors of the company on the ground of lapse of a long time now since the institution of the complaint. Lapse of seventeen years is no doubt considerable, but the Board is not the least to be blamed for it. Since it is not a pleasant task to probe into the causes which contributed for such a long delay we choose to refrain from doing that exercise. Nonetheless, lapse of such long period cannot be a reason to absolve the respondents from the trial. It must reach its logical culmination. Courts cannot afford to lightly deal with cases involving pollution of air and water. The message must go to all concerned. The courts will share the parliamentary concern on the escalating pollution level of our environment. Those who discharge noxious polluting effluents to streams may be unconcerned about the enormity of the injury which it inflicts on the public health at large, the irreparable impairment it causes on the aquatic organisms, the deleteriousness it imposes on the life and health of animals. So the courts should not deal with the prosecution for offences under the Act in a casual or routine manner. Parliamentary concern in the matter is adequately reflected in strengthening the measures prescribed by the statute. The court has no justification for ignoring the seriousness of the subject.

We are, therefore, not inclined to accede to the plea made by Shri Chidambaram on the ground of lapse of long period now. Of course this lapse of long period is a good reason for expediting the trial. Now the deck is clear and hence the trial court can proceed with faster pace and accelerated velocity.

If any of the accused applies for dispensing with his personal presence in the court, after making the first appearance, the trial court can exempt him from continuing to appear in the court by imposing any condition which the court deems fit. Such conditions can include, inter alia, that a counsel on his behalf would be present when the case is called, that he would not dispute his identity as the particular accused in the case, and that he would be present in court when such presence is imperatively needed.

Subject to the above observations, we set aside the impugned judgment of the High Court as well as the order of the Sessions Court. We direct the trial court to proceed with the case in accordance with law and dispose it of as expeditiously as possible.