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 3, Cited by 1]

Punjab-Haryana High Court

Atul Kohli And Anr. vs State Of Punjab And Anr. on 7 March, 2005

Equivalent citations: I(2006)BC96, [2005]127COMPCAS237(P&H)

Author: Surya Kant

Bench: Surya Kant

JUDGMENT
 

Surya Kant, J.
 

1. In this petition under Section 482 of the Code of Criminal Procedure, prayer has been made for quashing the complaint No. 77/2 dated February 13, 2000, under Section 138 of the Negotiable Instruments Act, titled as Raghbir Singh v. Indya Consumer Products Ltd. pending in the court of Judicial Magistrate First Class, Ludhiana, as well the summoning order dated February 19, 2004, a copy of which has been appended as annexure P2.

2. The quashing of the aforementioned complaint and the summoning order is sought on the ground that the cheque which has been dishonoured was signed by one Dinesh Khosla (accused No. 2 in the complaint) on June 25, 2003, for a sum of Rs. 3 lakhs whereas the petitioners in fact had ceased to be the directors of the company with effect from May 18, 2003. In support of this submission reliance has been placed upon the proceedings of the meeting of the board of directors stated to be held on May 18, 2003 (annexure P3) in which it is referred to that the petitioners allegedly expressed their desire to quit from the board of directors due to their pre-occupation and their resignations were accepted and they were relieved with effect from the said date.

3. Notice of motion was issued and further proceedings were stayed. In response thereto reply on behalf of respondent No. 2-complainant had been filed. Learned counsel for respondent No. 2 vehemently contends that the change in the board of directors of the company vide resolution dated May 18, 2003 (annexure P3), whereby it is claimed that the petitioners ceased to continue as directors of the company was conveyed to the Registrar of Companies in Form No. 32 as prescribed according to Section 303(2) of the Companies Act, 1956, on July 16, 2003, only whereas it was required to be communicated immediately. It was during the interregnum that the cheque in question dated June 23, 2003, was issued on behalf of the company which having been dishonoured led to the filing of the complaint in question.

4. Having heard learned counsel for the parties and after perusing the documents on record I am of the view that since respondent No. 2 is seriously disputing the genuineness of the alleged resolution passed by the board of directors of the company in their meeting held on May 18, 2003, especially on the basis of statutory intimation sent to the Registrar of Companies in Form No. 32, the veracity of these documents need to be examined by the learned magistrate to form a conclusive opinion as to whether the petitioners had actually ceased to be directors of the company with effect from May 18, 2003, or the resolution in question was manufactured and/or ante-dated by them merely to create a defence in this complaint. These disputed question of fact cannot be gone into in these summary proceedings under Section 482 of the Criminal Procedure Code. Consequently, this petition is disposed of with liberty to the petitioners to raise all the issues before the learned magistrate, who, needless to say, will consider the same in accordance with law.