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 23, Cited by 4]

Madras High Court

Chief Education Officer vs Mr.K.S.Palanichamy on 24 February, 2012

IN THE HIGH COURT OF JUDICATURE AT MADRAS DATED 24.02.2012 CORAM THE HONOURABLE MR.JUSTICE S.NAGAMUTHU Crl.OP Nos.29201 & 27638 of 2011 M.P.Nos.1 of 2011 and 1 of 2012 in Crl.OP Nos.29201 & 27638 of 2011

1.Chief Education Officer, Salem.


2.Jayaraman
Head Master,
Government Hr.Sec. School,
Thammampatti,
Gengavalli Taluk, Salem				... Petitioners in Crl.O.P.No.29201/2011

1.R.C.Ramachandran

2.C.Selvaraj					... Petitioners in Crl.O.P.No.27638/2011

Vs

Mr.K.S.Palanichamy
S/o Subramani
President, Parent Teachers Association,
100, Railway Line North Street,
Ponnammapettai,
Salem  630 001.	     			... Respondent in both Crl.O.Ps


Common Prayer:- Criminal Original Petitions filed under Section 482 Cr.P.C., to call for the records pertaining to the proceedings in C.C.No.155 of 2011 on the file of the learned Judicial Magistrate No.5, Salem and quash the same as the same is made on dishonest, malafide and illegal.

For other Petitioners in both Crl.O.Ps : Mr.K.Marimuthu For Respondent in both Crl.O.Ps : Mr.C.K.M.Appaji Amicus Curiae : Mr.I.Subramaniam, Public Prosecutor Assisted by Mr.C.Iyyapparaj, GA(crl.side) COMON ORDER The petitioners in Crl.O.P.No.29201 of 2011 are the accused 1 and 2 and the petitioners in Crl.O.P.No.27638 of 2011 are the accused 3 and 4 in C.C.No.155 of 2011 on the file of the learned Judicial Magistrate No.5, Salem. Seeking to quash the said case, the petitioners have come up with these two petitions.

2.The facts of the case would be as follows:-

The respondent is the complainant in the said case. He was the President of the "Parents Teachers Association" of Kugai Municipal Girls Higher Secondary School at Salem, during the academic year 2009-2010. There were complaints to the District Collector, Salem and the Director of School Education from the public that the said respondent Parents Teachers Association (Hereinafter referred to as the PTA) illegally collected huge sum as donation from the parents of the students of the said School during the academic year 2009-2010. The District Collector, Salem and the Director of School Education directed the first accused/the Chief Educational Officer, Salem to take action on the said complaints. Based on the same, the Chief Educational Officer, Salem by order dated 22.06.2009 dissolved the PTA and directed the Association to refund the amount to the parents of the students. Challenging the same, the PTA filed a writ petition in W.P.No.13121 of 2009 before this Court. It was contended before this Court in the said writ petition that the said order came to be passed without affording any opportunity to the PTA and thus, the said order was passed in gross violation of the principles of natural justice. Accepting the said contention, this Court by order dated 15.10.2009, set aside the said order of the Chief Educational Officer and allowed the writ petition. However, this Court issued a specific direction to the authorities to make fresh enquiry with regard to the allegations made against the PTA after following the due process of law.

3.In pursuance of the said direction issued by this Court, the Chief Educational Officer, Salem by his proceedings in Na.Ka.No.5308/A2/09 dated 22.12.2009 constituted a Committee of three members to hold enquiry into the said allegations and to submit a report. The second accused Mr.Jayaraman was then working as a Head Master of Government Higher Secondary School, Thammampatti, Salem District, the third accused Mr.C.Selvaraj was then working as a Head Master of Government Higher Secondary School, Ayodhyapattanam and the fourth accused Mr.R.C.Ramachandran was then working as a Head Master of Government Higher Secondary School, Dasanayakanpatti. These three accused herein namely accused 2 to 4 were the members of the said Committee constituted by the Chief Educational Officer, Salem/the first accused. The said Committee consisting of accused 2 to 4 herein held enquiry and submitted a report on 24.12.2009 wherein the Committee reported that a sum of Rs.13,08,890/- had been collected by the PTA from the parents of the students during the academic year 2009-2010, out of which, a sum of Rs.2,65,125/- alone had been credited to the account of the PTA and the balance of Rs.10,43,765/- had not been accounted for. Based on the said report, the first accused issued notice to the PTA to appear along with the records for enquiry to be held on 08.02.2010. In the said notice, the details of the report of the Committee have also been furnished. The said notice was served on the respondent herein and the other office bearers of the PTA. The respondent/complainant submitted a reply for the same on 05.02.2010. Similarly, the other office bearers also submitted their replies. Thereafter, the respondent and one Mr.M.N.Manokaran, the then Treasurer of the Association, issued a legal notice on 08.04.2010 through a learned counsel calling upon the first accused to pay compensation to the tune of Rs.30 lakhs for the alleged defamation caused by the first accused in the above proceedings.

4.Thereafter, the respondent filed a private complaint before the learned Judicial Magistrate No.5, Salem against the petitioners herein alleging that they have committed offences punishable under Sections 499(2), 500, 501 and 120(B) of I.P.C., (Extracted as stated in the complaint). Further, according to the complaint, the conduct of enquiry by the Committee and the report submitted by them amounts to conspiracy punishable under Section 120(B) I.P.C., and the notice issued by the first respondent for personal hearing amounts to offence under Section 499(a), 500 & 501 I.P.C. The said complaint was presented before the learned Judicial Magistrate on 03.06.2011.

5.On receipt of the complaint, the records show, the learned Judicial Magistrate made the following endorsement:-

Complainant present. Check and call on 22.06.2011 Thereafter, on 22.06.2011, the learned Judicial Magistrate recorded the statement of the respondent/complainant under Section 200 Cr.P.C. Subsequently, on 14.07.2011, the matter was again taken up for hearing, during which, the learned Judicial Magistrate has passed the following order:-
Complainant present. Sworn Statement recorded. Documents, complaint perused. Issue summons to the accused on payment of process  on 30.08.2011.

6.In pursuance of the said order, the learned Judicial Magistrate has thereafter, issued summons to the petitioners to appear on 25.11.2011. The summons states as follows:-

Whereas your attendance is necessary to answer the charge under Section 200 Cr.P.C., you are hereby required to appear in person by pleader before the learned Judicial Magistrate No.5, Salem at 10.00 am on 25.11.2011. (Emphasis supplied)

7.Aggrieved over the same, the petitioners have approached this Court with these Criminal Original Petitions seeking to quash the said proceedings.

8.The learned counsel for the petitioner would submit that the entire proceeding is a clear abuse of process of law and therefore, the same is liable to be quashed. In order to substantiate the said contention, the learned counsel has taken me through the records and has pointed out the infirmities, irregularities and illegalities committed in the matter by the complainant and the lower Court.

9.But the learned counsel for the respondent would submit that the petitioners have committed a serious offence of defamation as well as conspiracy and therefore, they are liable to be punished. According to him, neither there is any illegality nor irregularity committed and so, the proceeding is not liable to be quashed.

10.I have considered the rival submissions and also perused the records carefully.

11.At the outset, it needs to be pointed out that the first accused is an artificial person viz., the Chief Educational Officer, Salem. The enquiry into the complaints and further action into the complaints against the PTA were all taken by the then Chief Educational Officer, Salem-one Mr.P.Ramaraj. But when the complaint was presented before the lower Court, the said Mr.P.Ramaraj had been transferred and some other person had taken charge as the Chief Educational Officer, Salem. Summons has been issued on the present incumbent. As I have already pointed out herein above, the first accused is not a natural person but it is Chief Educational Officer, Salem, who is an artificial person. Ofcourse, such an artificial person is a juristic person.

12.The term person has been defined in Section 11 I.P.C., and the same is in pari materia with Section 3(42) of the General Clause Act, 1897. Obviously, the definition is inclusive. As per the definition, the word person includes any company or association or body of persons, whether incorporated or not. While interpreting these provisions, the Courts have held that the State and its instrumentalities are juristic persons-vide Common Cause, A Registered Society v. Union of India, (1999) 6 SCC 667. In view of the above, there can be no doubt that the Chief Educational Officer is an artificial person/juristic person falling under Section 11 of I.P.C.

13.Nextly, to constitute defamation, as envisaged in Section 499 I.P.C., either the imputation should have been intended to harm the reputation of such person or atleast the person making the said imputation should have had knowledge or reasons to believe, that the same will harm the reputation of the other. This provision came to be interpreted on several occasions by various High Courts as well as the Hon'ble Supreme Court wherein, consistently, the Courts have taken the view that one of the essential ingredients to constitute an offence under Section 499 I.P.C., is mens rea.

14.Now, the question is, Can an artificial person be said to have the mens rea of forming an intention to cause harm to the reputation ? To find an answer to this question, we may usefully refer to the judgment of the Hon'ble Supreme Court in Kalpnath Rai v. State, (1997) 8 SCC 732, wherein, while holding that 'mens rea' is an essential ingredient for the offence envisaged in Section 3(4) of Terrorist and Disruptive Activities Act, (TADA Act), in paragraph No.57, the Hon'ble Supreme Court has held as follows:-

57. On the above understanding of the legal position we may say at this stage that there is no question of A-12  the Company to have had the mens rea even if any terrorist was allowed to occupy the rooms in Hotel Hans Plaza. The Company is not a natural person. We are aware that in many recent penal statutes, companies or corporations are deemed to be offenders on the strength of the acts committed by persons responsible for the management or affairs of such company or corporations e.g. Essential Commodities Act, Prevention of Food Adulteration Act, etc. But there is no such provision in TADA which makes the Company liable for the acts of its officers. Hence, there is no scope whatsoever to prosecute a company for the offence under Section 3(4) of TADA. The corollary is that the conviction passed against A-12 is liable to be set aside.

15.Subsequently, a Constitution Bench of the Hon'ble Supreme Court in Standard Chartered Bank v. Directorate of Enforcement, (2005) 4 SCC 530, 541) had to consider whether a body Corporate can be prosecuted and punished for criminal offences. In paragraph No.6 of the said judgment, the Constitution Bench has held as follows:-

6. 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. (Emphasis supplied)

16.The Constitution Bench further rejected the argument that a company can avoid criminal prosecution in cases where custodial sentence is mandatory. In paragraph Nos.27,28,30,31 and 32, the Constitution Bench has held as follows:-

"27. In the case of Penal Code offences, for example under Section 420 of the Indian Penal Code, for cheating and dishonestly inducing delivery of property, the punishment prescribed is imprisonment of either description for a term which may extend to seven years and shall also be liable to fine; and for the offence under Section 417, that is, simple cheating, the punishment prescribed is imprisonment of either description for a term which may extend to one year or with fine or with both. If the appellants plea is accepted then for the offence under Section 417 IPC, which is an offence of minor nature, a company could be prosecuted and punished with fine whereas for the offence under Section 420, which is an aggravated form of cheating by which the victim is dishonestly induced to deliver property, the company cannot be prosecuted as there is a mandatory sentence of imprisonment.
28. So also there are several other offences in the Indian Penal Code which describe offences of serious nature whereunder a corporate body also may be found guilty, and the punishment prescribed is mandatory custodial sentence. There are a series of other offences under various statutes where the accused are also liable to be punished with custodial sentence and fine.
29.................
30. As the company cannot be sentenced to imprisonment, the court has to resort to punishment of imposition of fine which is also a prescribed punishment. As per the scheme of various enactments and also the Indian Penal Code, mandatory custodial sentence is prescribed for graver offences. If the appellants' plea is accepted, no company or corporate bodies could be prosecuted for the graver offences whereas they could be prosecuted for minor offences as the sentence prescribed therein is custodial sentence or fine. We do not think that the intention of the legislature is to give complete immunity from prosecution to the corporate bodies for these grave offences. The offences mentioned under Section 56(1) of the FERA Act, 1973, namely, those under Section 13; clause (a) of sub-section (1) of Section 18; Section 18-A; clause (a) of sub-section (1) of Section 19; sub-section (2) of Section 44, for which the minimum sentence of six months' imprisonment is prescribed, are serious offences and if committed would have serious financial consequences affecting the economy of the country. All those offences could be committed by company or corporate bodies. We do not think that the legislative intent is not to prosecute the companies for these serious offences, if these offences involve the amount or value of more than Rs one lakh, and that they could be prosecuted only when the offences involve an amount or value less than Rs one lakh.
31. As the company cannot be sentenced to imprisonment, the court cannot impose that punishment, but when imprisonment and fine is the prescribed punishment the court can impose the punishment of fine which could be enforced against the company. Such a discretion is to be read into the section so far as the juristic person is concerned. Of course, the court cannot exercise the same discretion as regards a natural person. Then the court would not be passing the sentence in accordance with law. As regards company, the court can always impose a sentence of fine and the sentence of imprisonment can be ignored as it is impossible to be carried out in respect of a company. This appears to be the intention of the legislature and we find no difficulty in construing the statute in such a way. We do not think that there is a blanket immunity for any company from any prosecution for serious offences merely because the prosecution would ultimately entail a sentence of mandatory imprisonment. The corporate bodies, such as a firm or company undertake a series of activities that affect the life, liberty and property of the citizens. Large-scale financial irregularities are done by various corporations. The corporate vehicle now occupies such a large portion of the industrial, commercial and sociological sectors that amenability of the corporation to a criminal law is essential to have a peaceful society with stable economy.
32. We hold that there is no immunity to the companies from prosecution merely because the prosecution is in respect of offences for which the punishment prescribed is mandatory imprisonment (sic and fine). We overrule the views expressed by the majority in Velliappa Textiles1 on this point and answer the reference accordingly.

17.Very recently, in Iridium India Telecom Limited v. Motorola Incorporated, (2011) 1 SCC 74, 101) after having referred to the Kalpnath Rai v. State, (cited supra) case and Standard Chartered Bank v. Directorate of Enforcement (cited supra) case, the Hon'ble Supreme Court in paragraph No.66, has held as follows:-

66. These observations leave no manner of doubt that a company/corporation cannot escape liability for a criminal offence merely because the punishment prescribed is that of imprisonment and fine. We are of the considered opinion that in view of the aforesaid judgment of this Court, the conclusion reached by the High Court that the respondent could not have the necessary mens rea is clearly erroneous.

18.A close reading of the above judgments would make it abundantly clear that it is the settled law that there can be a prosecution of an artificial/juristic person, in respect of any offence, except such crimes which an artificial person is incapable of committing by the reason of the fact that they involve personal malicious intent.

19.Applying the above principles, if we analyse the definition of defamation in Section 499 I.P.C., it will be crystal clear that it is an offence involving personal malicious intent, which is evident from the fact that one of the essential ingredients is either intention to harm or knowledge or reasons to believe that such imputation will harm the reputation of the other. Therefore, an artificial/juristic person cannot be prosecuted for an offence under Section 500 I.P.C., for such an artificial/juristic person cannot be attributed with any malicious interntion because malicious intention can be attributed only to a living person. In the instant case, the Chief Educational Officer/the first accused is an artificial/juristic person and therefore, as against him, the prosecution for offence under Section 500 I.P.C., cannot be maintained.

20.Now moving on to the facts of the case, in the complaint itself the respondent has stated about the order passed by this Court in W.P.No.13121 of 2009 dated 15.10.2009. In the said order, this Court specially directed the authorities to make fresh enquiry with regard to the allegations made against the PTA. It was only in pursuance of the said direction, the first accused constituted the Committee consisting of accused 2 to 4 to enquire into the allegations and to submit a report. As per the said order of the first accused, the accused 2 to 4 held enquiry and submitted a report to the first accused stating that the PTA had illegally collected donation from the parents of the students and had not accounted for more than Rs.10 lakhs. This according to the complainant, constitutes conspiracy falling within the ambit of Section 120(B) of I.P.C., as against the accused 2 to 4.

21.The learned counsel for the respondent is not in a position to explain as to how the act of the accused 2 to 4 in submitting a report in pursuance of the order of the Chief Educational Officer and the order of this Court will amount to conspiracy. If the petitioner is aggrieved by the report, he can very well work out his remedy in the manner known to law. But calling the said report as a product of conspiracy, in my considered opinion, is a clear contempt of the order passed by this Court in W.P.No.13121 of 2009, besides being a clear abuse of process of Court as well as law. Thus, the case against the accused 2 to 4 is liable to be quashed.

22.Nextly, the constitution of a Committee by the first accused, enquiry held by the accused 2 to 4, the report submitted by them to the first accused and issuance of show cause notice by the first accused are all in discharge of their official duties. Assuming that the above acts of the accused constitute an offence, to prosecute them, undoubtedly, sanction should have been obtained under Section 197 Cr.P.C. Admittedly, in this case, there was no sanction obtained. Thus, the cognizance taken by the learned Judicial Magistrate is illegal and therefore, the same is liable to be quashed.

23.As I have already pointed out, the complaint alleges that offence under Section 499(2), 500, 501 of I.P.C., have been committed by the first accused and offence punishable under Section 120(B) of I.P.C., has been committed by the second accused. The learned Judicial Magistrate, as I have pointed out earlier, posted the case to 22.06.2011 for perusal of the records. On 22.06.2011, the records show, the respondent/complaint was examined under Section 200 Cr.P.C. After recording the said statement, the learned Judicial Magistrate did not pass any order. Curiously, the matter was taken up by the learned Judicial Magistrate for hearing on 14.07.2011. As per the docket order of the learned Judicial Magistrate, the complainant was present. It is not known as to how the complainant appeared when the case was not posted on that day for hearing.

24.The learned Judicial Magistrate did not even record as to what are the offences upon which cognizance has been taken. Strangely, the learned Magistrate had simply ordered to issue summons to the accused even without mentioning the date of hearing.

25.Admittedly, Section 499 I.P.C., is not a penal provision and absolutely, there are no allegations in the complaint to make out an offence under Sections 500, 501 and 120(B) I.P.C. But in the summons issued to the accused, the learned Magistrate has stated that the accused are summoned to appear to answer a charge under Section 200 Cr.P.C. This shows that the learned Judicial Magistrate has failed to apply his judicial mind into the complaint and the other materials which has obviously resulted in irreparable, inconvenience and hardship to the petitioners. Three respectable Teachers who are considered as Gurus and the present Chief Educational Officer, who is not connected in any manner with the above proceedings have been unnecessarily dragged to the Court as accused like any other criminal. Had the Magistrate been diligent in discharge of his judicial function, I am sure, the humiliation to the petitioners would have been averted.

26.For all the reasons narrated above, I hold that the complaint is nothing but a clear abuse of process of law as well as Court. By filing this private complaint, the respondent has virtually wasted the precious judicial time of the learned Judicial Magistrate.

27.In the result, the Criminal Original Petitions are allowed and the case in C.C.No.155 of 2011 on the file of the learned Judicial Magistrate No.5, Salem is quashed.

jbm To

1.The learned Judicial Magistrate No.5, Salem.

2.The Public Prosecutor, High Court, Madras