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 13, Cited by 0]

Jharkhand High Court

Nama Sethaiah @ Sethaiah Nama vs The State Of Jharkhand on 21 October, 2024

Author: Anil Kumar Choudhary

Bench: Anil Kumar Choudhary

           IN THE HIGH COURT OF JHARKHAND AT RANCHI
                           Cr.M.P. No.1358 of 2023
                                        ------

1. Nama Sethaiah @ Sethaiah Nama, aged about 55 years, son of Late Muthaiah Nama, Resident of Nehru Nagar, 1-7-70, Khammam, P.O. and P.S. - Khammam, District- Khammam, State- Telengana;

2. K. Srinivas Rao, aged about 48 years, son of Sri Nageswar Rao, Resident of Vasantha Valley, Flat No.21, Phase-II, White Fields, Kondapur, P.O. and P.S. - Kondapur, District - Hyderabad, State - Telangana.

                                                       ...            Petitioners
                                              Versus
                 1. The State of Jharkhand

2. Uma Shankar Singh, son of Late Prakash Singh, resident of Main Road, Ramgarh Cantt., P.O. and P.S. - Ramgarh, District- Ramgarh.

                                                         ...         Opposite Parties
                                              ------
             For the Petitioners        : Mr. Ravi Shankar Mazumdar, Sr. Advocate
                                          Mrs. Jasvindar Mazumdar, Advocate
                                          Mr. Nishant Kr. Roy, Advocate
             For the State              : Mr. Prabhu Dayal Agrawal, Spl.P.P.
             For the O.P. No.2          : Mr. Nilesh Kumar, Advocate
                                          Ms. Sonal Sodhani, Advocate
                                                ------
                                         PRESENT
                  HON'BLE MR. JUSTICE ANIL KUMAR CHOUDHARY


By the Court:-     Heard the parties.

2. This Criminal Miscellaneous Petition has been filed invoking the jurisdiction of this Court under Section 482 of the Code of Criminal Procedure with a prayer to quash the entire criminal proceeding including the order dated 28.03.2022 passed by the Chief Judicial Magistrate, Ramgarh in connection with 1 Cr. M.P. No.1358 of 2023 Ramgarh P.S. Case No.131 of 2021 corresponding to G.R. Case No.352 of 2022 whereby and where under the learned Chief Judicial Magistrate, Ramgarh has taken cognizance of the offences punishable under Section 420, 406, 504 and 506 of the Indian Penal Code against the petitioners differing from the Final Report submitted by the police by not sending all the petitioners for trial as the dispute between the parties is a civil dispute.

3. The allegation against the petitioners is that the petitioner No.1, being the Managing Director of M/s Madhucon Projects Ltd., and petitioner No.2, being the Chief Operating Officer of M/s Madhucon Projects Ltd.

4. The case of the complainant is that M/s Madhucon Projects Ltd. represented by their Director entered into an agreement of 'Piece Rate Contract' on 28.10.2013 and in terms of the agreement, the complainant submitted Bank Guarantee of Rs.40,00,000/-. Even after the work was completed and the bills of the complainant was paid, still 'No Objection Certificate' for releasing the Bank Guarantee, has not been furnished by M/s Madhucon Projects Ltd. causing loss to the complainant.

5. Learned senior counsel for the petitioners relies upon the judgment of the Hon'ble Supreme Court of India in the case of Shiv Kumar Jatia vs. State (NCT of Delhi) reported in (2019) 17 SCC 193 and submits that in paragraph- 21, the Hon'ble Supreme Court of India has taken note of the ratio led by the Hon'ble Supreme Court of India in the case of Sunil Bharti Mittal vs. CBI reported in (2015) 4 SCC 609 to the effect that an individual either as a Director or a Managing Director or Chairman of the company can be made an accused along with the company only if there is sufficient material to prove his active role coupled with the criminal intent.

2 Cr. M.P. No.1358 of 2023

6. Learned senior counsel for the petitioners next submits that there is absolutely no role attributed to the petitioners and the entire allegations is against the company namely M/s Madhucon Projects Ltd. Hence, no offence is made out against the petitioners, even if the allegations made against them are considered to be true in their entirety.

7. Learned senior counsel for the petitioners next relies upon the judgment of the Hon'ble Supreme Court of India in the case of Sharad Kumar Sanghi vs. Sangita Rane reported in (2015) 12 SCC 781 and submits that in paragraph-11 to 13 of the said judgment, the Hon'ble Supreme Court of India has held that when there is no allegation against the Managing Director and when a company has not been arrayed as a party, no proceeding can be initiated against it even where vicarious liability is fastened under certain statutes. In this respect, it is relevant to refer to paragraph-11 to 13 of the said judgment, which reads as under:-

"11. In the case at hand as the complainant's initial statement would reflect, the allegations are against the Company, the Company has not been made a party and, therefore, the allegations are restricted to the Managing Director. As we have noted earlier, allegations are vague and in fact, principally the allegations are against the Company. There is no specific allegation against the Managing Director. When a company has not been arrayed as a party, no proceeding can be initiated against it even where vicarious liability is fastened under certain statutes. It has been so held by a three-Judge Bench in Aneeta Hada v. Godfather Travels and Tours (P) Ltd. [Aneeta Hada v. Godfather Travels and Tours (P) Ltd., (2012) 5 SCC 661 : (2012) 3 SCC (Civ) 350 :
(2012) 3 SCC (Cri) 241] in the context of the Negotiable Instruments Act, 1881.

12. At this juncture, it is interesting to note, as we have stated earlier, that the learned Magistrate while passing the order dated 22-10-2001, had opined, thus:

"It appears prima facie from the complaint filed by the complainant, documents, evidence and arguments that the accused company has committed cheating with the complaint by delivering old and accidented vehicle to her at the cost of a new truck. Accordingly, prima facie sufficient grounds exist for registration of 3 Cr. M.P. No.1358 of 2023 a complaint against the accused under Section 420 IPC and is accordingly registered."

13. When the company has not been arraigned as an accused, such an order could not have been passed. We have said so for the sake of completeness. In the ultimate analysis, we are of the considered opinion that the High Court should have been well advised to quash the criminal proceedings initiated against the appellant and that having not been done, the order is sensitively vulnerable and accordingly we set aside the same and quash the criminal proceedings initiated by the respondent against the appellant."

8. Learned senior counsel for the petitioners further relies upon the judgment of the Hon'ble Supreme Court of India in the case of Sushil Sethi & Another vs. State of Arunachal Pradesh reported in (2020) 3 SCC 240 and submits that in paragraph-8.2 of the said judgment, it has been held that where there is no specific allegation against the Managing Director or even the Director and there are no allegations to constitute the vicarious liability, the continuation of the criminal proceeding against the Managing Director or the Director will amount to abuse of process of law.

9. Learned senior counsel for the petitioners lastly relies upon the judgment of the Hon'ble Supreme Court of India in the case of Nupur Talwar vs. Central Bureau of Investigation, Delhi & Another reported in (2012) 2 SCC 188 and submits that therein the Hon'ble Supreme Court of India has observed that in that case, the Magistrate taking cognizance has passed a well-reasoned order while differing from Final Report submitted by the police. It is next submitted that even if the entire allegations made in the FIR and the materials available in the case-diary as well as Final Report are considered to be true in their entirety, there is absolutely no allegation for commission of the offences punishable under Section 504 and 506 of the Indian Penal Code and the ingredients of the offence under Section 420 and 406 is not made out against the petitioners. 4 Cr. M.P. No.1358 of 2023 Hence, it is submitted that continuation of this criminal proceeding against the petitioners will amount to abuse of process of law. Therefore, it is submitted that the prayer, as prayed for in this Cr.M.P., be allowed.

10. Learned Spl.P.P. appearing for the State and the learned counsel for the opposite party No.2 on the other hand vehemently oppose the prayer of the petitioners and submits that the witnesses have stated that the petitioners, being the Managing Director and the Chief Operating Officer respectively of the company- M/s Madhucon Projects Ltd., are squarely responsible for the act of not issuing the 'No Objection Certificate' for releasing the Bank Guarantee furnished by the complainant-informant. Hence, it is submitted that this Cr.M.P., being without any merit, be dismissed.

11. Having heard the rival submissions made at the Bar and after carefully going through the materials available in the record, it is pertinent to mention here that the law is well settled that unless there is direct and specific role attributed to the Managing Director or Director or any other Officer of a company for the acts committed by the company, they cannot be arrayed as an accused in a criminal case. Now coming to the facts of the case as has rightly been submitted by the learned counsel for petitioners, there is absolutely no allegation against the petitioners, so far as the offences punishable under Sections 504 and 506 of the Indian Penal Code is concerned. Hence, the offences punishable under Section 504 and 506 of the Indian Penal Code is not made out against the petitioners.

12. So far as the offences punishable under Sections 406 and 420 of the Indian Penal Code are concerned, there is absolutely no allegation against the petitioners of cheating or dishonestly inducing the complainant-informant to 5 Cr. M.P. No.1358 of 2023 part with any property nor there is any allegation that the petitioners had intention to deceive the complainant from the very beginning of the transactions between the parties.

13. Under such circumstances, this Court is of the considered view that even if the entire allegations, made in the FIR and the materials available in the case- diary as well as Final Report, are considered to be true in their entirety, still the offence punishable under Section 420 of the Indian Penal Code is not made out against the petitioners.

14. So far as the offence punishable under Section 406 of the Indian Penal Code is concerned, there is no allegation against the petitioners of entrustment of any property nor is there any allegation of dishonest misappropriation or dishonest retention of any property by them. Under such circumstances, this Court has no hesitation in holding that the offence punishable under Section 406 of the Indian Penal Code is not made out even if the entire allegations made in the FIR and the materials available in the case-diary as well as Final Report are considered to be true in their entirety.

15. Under such circumstances, this Court has no hesitation in holding that the continuation of this criminal proceeding against the petitioners will amount to abuse of process of law and the learned Chief Judicial Magistrate, Ramgarh has committed a grave illegality by differing from the Final Report submitted by the police and taking cognizance of the offences. Hence, this is a fit case where the entire criminal proceeding including the order dated 28.03.2022 passed by the Chief Judicial Magistrate, Ramgarh in connection with Ramgarh P.S. Case No.131 of 2021 corresponding to G.R. Case No.352 of 2022, be quashed and set aside qua the petitioners.

6 Cr. M.P. No.1358 of 2023

16. Accordingly, the entire criminal proceeding including the order dated 28.03.2022 passed by the Chief Judicial Magistrate, Ramgarh in connection with Ramgarh P.S. Case No.131 of 2021 corresponding to G.R. Case No.352 of 2022, is quashed and set aside qua the petitioners.

17. In the result, this Criminal Miscellaneous Petition is allowed.

(Anil Kumar Choudhary, J.) High Court of Jharkhand, Ranchi Dated the 21st of October, 2024 AFR/ Saroj 7 Cr. M.P. No.1358 of 2023