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 6, Cited by 0]

Punjab-Haryana High Court

Ajit Chand Srimal & Ors vs Registrar Of Companies on 27 September, 2010

Author: Kanwaljit Singh Ahluwalia

Bench: Kanwaljit Singh Ahluwalia

Crl. Misc. No.M-41966 of 2005                       -: 1 :-


       IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
                   HARYANA AT CHANDIGARH

                                        Crl. Misc. No.M-41966 of 2005
                                        Date of decision: September 27, 2010.


Ajit Chand Srimal & Ors.                                   ...Petitioner(s)

              v.

Registrar of Companies, NCT of Delhi                       ...Respondent(s)


CORAM:
HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA

Present:      Shri Rakesh Gupta, Advocate, for the petitioner(s).

              Shri Puneet Bassi, Advocate for the respondent.


Kanwaljit Singh Ahluwalia, J. (Oral):

The present petition has been filed under Section 482 Cr.P.C. for quashing of complaint under Section 295(4) of the Companies Act, 1956, for contravention of Section 295(1) of the Act.

It is not disputed that the offence committed by the petitioner is compoundable. It is further submitted that the maximum punishment, which the trial court can award, is fine of Rs.5,000/-. The petitioners are ready and willing even to deposit the amount of fine.

Counsel for the petitioners has referred to Section 621A of the Companies Act, which reads as under:-

"621A Composition of certain offences. - (1) Notwithstanding anything contained in the Code of Criminal Procedure, 1973 (2 of 1974), any offence punishable under this Act (whether committed by a company or any officer thereof), not being an offence punishable with imprisonment only, or with imprisonment and also with fine, may, either before or after the institution of any prosecution, be compounded by the Central Crl. Misc. No.M-41966 of 2005 -: 2 :- Government on payment or credit, by the company or the officer, as the case may be, to the Central Government of such sum as that Government may prescribe:
Provided that the sum prescribed shall not, in any case, exceed the maximum amount of the fine which may be imposed for the offence so compounded:
Provided further that in prescribing the sum required to be paid or credited for the compounding of an offence under this sub- section, the sum, if any, paid by way of additional fee under sub-section (2) of section 611 shall be taken into account. (2) Nothing in sub-section (1) shall apply to an offence committed by a company or its officer within a period of three years from the date on which a similar offence committed by it or him was compounded under this section.

Explanation.-For the purposes of this section, any second or subsequent offence committed after the expiry of a period of three years from the date on which the offence was previously compounded, shall be deemed to be a first offence. (3) (a) Every application for the compounding of an offence shall be made to the Registrar who shall forward the same, together with his comments thereon to the Central Government.

(b) Where any offence is compounded under this section, whether before or after the institution of any prosecution, an intimation thereof shall be given by the company to the Registrar within seven days from the date on which the offence is so compounded Crl. Misc. No.M-41966 of 2005 -: 3 :-

(c) Where any offence is compounded before the institution of any prosecution, no prosecution shall be instituted in relation to such offence, either by the Registrar or by any shareholder of the company or by any person authorised by the Central Government against the offender in relation to whom the offence is so compounded.

(d) Where the composition of any offence is made after the institution of any prosecution, such composition shall be brought by the Registrar in writing, to the notice of the Court in which the prosecution is pending and on such notice of the composition of the offence being given, the company or its officer in relation to whom the offence is so compounded shall be discharged.

(4) The Central Government while dealing with a proposal for the compounding of an offence for a default in compliance with any provision of this Act which requires a company or its officer to file or register with, or deliver or send to, the Registrar any return, account or other document, may, direct, by order, if it or he thinks fit to do so, any officer or other employee of the company to file or register with, or on payment of the fee, and the additional fee, required to be paid under section 611, such return, account or other document within such time as may be specified in the order.

(5) Any officer or other employee of the company who fails to comply with any order made by the Central Government under sub-section (4) shall be punishable with imprisonment for a Crl. Misc. No.M-41966 of 2005 -: 4 :- term which may extend to six months, or with fine not exceeding fifty thousand rupees or with both. (6) Notwithstanding anything contained in the Code of Criminal Procedure, 1973- (a) any offence which is punishable under this Act with imprisonment or with fine, or with both, shall be compoundable with the permission of the Court, in accordance with the procedure laid down in that Act for compounding of offences;

(b) any offence which is punishable under this Act with imprisonment only or with imprisonment and also with fine shall not be compoundable.

(7) No offence specified in this section shall be compounded except under and in accordance with the provisions of this section.".

The petitioners, at the first instance, who, as stated, are willing to compound the offence, may file an application for composition of the offence in accordance with law before the trial court, whereupon the trial court shall issue a notice to the Registrar of Companies.

Personal appearance of the petitioners shall remain exempted subject to an undertaking that they shall cause their appearance before the trial court, as and when required.

With these observations, the present petition is disposed of.

[Kanwaljit Singh Ahluwalia] September 27, 2010. Judge kadyan