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 21, Cited by 0]

Madras High Court

K.Suresh vs State Rep.By

Author: N. Anand Venkatesh

Bench: N.Anand Venkatesh

                                                              1            Crl.O.P No.2630 of 2019

                                   IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                     ORDERS RESERVED ON           : 23.02.2021

                                     PRONOUNCING ORDERS ON : 26.02.2021

                                                    CORAM

                             THE HONOURABLE JUSTICE MR.N.ANAND VENKATESH

                                             Crl.O.P No.2630 of 2019
                                                       and
                                             Crl.MP.No.1705 of 2020

                K.Suresh                                                           ..Petitioner


                                                       .Vs.

                1.State rep.by
                  Dy. Superintendent of Police,
                  Economic Offences Wing-II,
                  Head Quarters,
                  Anna Nagar, Chennai-40.

                    Ref: Cr.No.04/2002 dt.24.01.2002

                2. R.M.Sakthi

                3. M.D.Kuthurathulla

                4. S.Maruthu Jyothi

                5. S.Shanmugavalli

                6. S.Chandrasekaran                                              ..Respondents

                (Impleaded as per order in Crl.MP.No.25021/2019
                 in Crl.OP.No.2630/2019 dt.15.12.2019)
https://www.mhc.tn.gov.in/judis/
                                                              2              Crl.O.P No.2630 of 2019

                PRAYER: Criminal Original Petition filed under Section 482 of the Code
                of Criminal Procedure, to call for the records in C.C.No.3537 of 2015 on
                the file of Chief Metropolitan Magistrate, Egmore, Chennai-08 and quash
                the proceedings as against the petitioner.


                                        For Petitioner    : Mr.A.Ramesh
                                                            Senior Counsel
                                                            for Mr.B.A.Sujay Prasanna

                                        For R 1           : Mr.C.Raghavan
                                                            Government Advocate

                                        For R 2 to R 6     : No Appearance



                                                         ORDER

This Criminal Original Petition has been filed seeking to quash the proceedings in C.C.No.3537 of 2015, on the file of the Chief Metropolitan Magistrate, Egmore, Chennai 600 008.

2.The case of the prosecution is that M/s.Fidelity Industries Limited (hereinafter referred to as “the Company”) received deposits from the public by giving an impression that it belongs to the TVS Group of Companies and with a false representation that there will be assured returns of 12% to 15%. p.a. Based on this representation, the public started investing their hard earned money in the Company. A complaint https://www.mhc.tn.gov.in/judis/ 3 Crl.O.P No.2630 of 2019 came to be given by the 2nd respondent who was one of the depositors, to the effect that the Company and its Directors failed to repay the amount and an FIR came to be registered in Crime No.4 of 2002, against three accused persons (A-1 to A-3), who are the Directors of the Company for offence under Sections 409 and 420 of the Indian Penal Code, 1860 (hereinafter referred to as “I.P.C”).

3.In the course of investigation, the respondent Police identified that nearly 102 depositors were cheated to the tune of Rs.55,02,613/- (Rupees Fifty-five lakhs two thousand six hundred and thirteen only).

4.On completion of the investigation, the Final Report came to be filed against seven accused persons for offence under Sections 120(B), 420, 409 and 409 r/w 109, IPC. The petitioner who was working as a Company Secretary in the above said Company for the period 02.08.1995 to 31.07.1999, was arrayed as A-6 in the Final Report. The Final Report was taken cognizance by the Court below and aggrieved by the same, the present criminal original petition has been filed before this Court.

https://www.mhc.tn.gov.in/judis/ 4 Crl.O.P No.2630 of 2019

5. Mr.A.Ramesh, learned Senior Counsel appearing on behalf of the petitioner made the following submissions:

• As per the complaint, the offence is said to have taken place from 04.03.2000 to 05.03.2001 and during this period, the petitioner was not even working as a Company Secretary in the Company. To substantiate this submission, the learned Senior Counsel relied upon Form 32 issued by the Registrar of Companies which shows that the petitioner was working as a Company Secretary only from 02.08.1995 to 31.07.1999. This was also an admitted fact in the Final Report and therefore, the petitioner has nothing to do with the alleged offence.

• The petitioner merely holding a position as Company Secretary in the accused Company by itself cannot vicariously make the petitioner liable for the offence. To substantiate this submission, the learned Senior Counsel relied upon the judgment of this Court in N.Magesh v.

State of Tamil Nadu and Another reported in (2019) 4 LW 289. https://www.mhc.tn.gov.in/judis/ 5 Crl.O.P No.2630 of 2019 • The respondent Police have attempted to rely upon the statements of LW-65, LW-85, LW-93, LW-94 and LW-99 to give an impression as if, the petitioner instigated the depositors to deposit in the Company. Except for these witnesses, no other witness talks about the involvement of the petitioner. All these witnesses have deposited during the period 15.11.1999 to 19.07.2000. During this period, the petitioner seized to be the Company Secretary of the Company since he resigned the said post on 31.07.1999. Therefore, there was no way the petitioner could have instigated these witnesses to deposit in the Company.

• To constitute an offence of abetment, there must be an overt act of either instigating or intentionally aiding or engaging in a conspiracy with the other accused persons and in the present case, none of the ingredients are satisfied and therefore, the offence of abetment is not made out.

https://www.mhc.tn.gov.in/judis/ 6 Crl.O.P No.2630 of 2019 • There is absolutely no evidence to show that the petitioner has unjustly enriched himself through the deposits received from the general public, and the petitioner only received salary during the period for which he worked as a Company Secretary. Therefore, the offence of cheating and criminal breach of trust is also not made out.

6. Per contra, the learned Government Advocate appearing on behalf of the respondent Police brought to the notice of this Court the allegations made in the Final Report and submitted that the petitioner was working as a Company Secretary from 02.08.1995 to 31.07.1999 and during that period, the petitioner had canvased the depositors to deposit money with the Company. The learned counsel further submitted that the deposits were collected during the period from 19.08.1997 to 25.04.2001 and the date of maturity of these deposits was from 01.05.1999 to 19.07.2003 and during this crucial period, the petitioner was actively participating in the day-to-day affairs of the Company.

https://www.mhc.tn.gov.in/judis/ 7 Crl.O.P No.2630 of 2019

7. The learned Government Advocate further brought to the notice of this Court, the statements of some of the depositors who have spoken about the deposits being made during the period from 1997 to 2001 and the maturity falling between the period 1999 to 2003.

8.The learned Government Advocate therefore submitted that there are prima facie materials available against the petitioner to frame charges against the petitioner and the defence raised by the petitioner should be established only in the course of trial and the same cannot be gone into by this Court in exercise of its jurisdiction under Section 482 of The Code of Criminal Procedure, 1973. The learned Government Advocate therefore sought for the dismissal of this Criminal Original Petition.

9.This Court has carefully considered the submissions made on either side and the materials available on record.

10.Before venturing into the main issues that have been raised in the present petition, it is important to take note of the judgment relied upon by the learned Senior Counsel, and which has https://www.mhc.tn.gov.in/judis/ 8 Crl.O.P No.2630 of 2019 been referred supra since, in this judgment, this Court has considered all the earlier judgments of the Hon'ble Supreme Court and explained the law with regard to the criminal liability of the Officers of a Company where the offence involved is under I.P.C. The relevant portions in the judgment are extracted hereunder:

“14.It is important to note that the Final Report has been filed for IPC offences against the accused persons. The Penal Code does not contemplate any vicarious liability on a party, who is not charged directly for the commission of an offence. The concept of vicarious liability is created by legal fiction only where it is specifically provided under a statute. Useful reference can be made in this regard, to the Judgment of the Hon'ble Supreme Court in Sunil Bharti Mittal .Vs. Central Bureau of Investigationreported in (2015) 1 MLJ (Crl) 231 (SC). The relevant portions of the judgment is extracted hereunder:
18.The neat submission of Mr. Salve was that the aforesaid reason given by the learned Special Judge was clearly erroneous in law. Expanding this argument, he submitted that principle of "alter ego" has always been applied in reverse, inasmuch as general principle is that the acts of individual, who is in control of the affairs of a company and is a directing mind, are attributed to the company, inasmuch as whenever such a person, who is controlling the affairs of the company, is made an accused, on the application of the https://www.mhc.tn.gov.in/judis/ principle of "alter ego", the company can also be implicated as 9 Crl.O.P No.2630 of 2019 accused person. It is on the well recognised principle that company does not act of its own but through its Directors/Officers and when such Directors/Officers act on behalf of the company, the company is also held liable for those acts on the application of "principal - agent" principle. He submitted that it has never been a case where for the act of the company, an individual is made accused, unless there is a categorical provision in the statute making such a person vicariously liable or there is enough material to attribute the alleged acts of criminality to the said person. For his aforesaid submissions, he placed heavy reliance upon the decision of this Court in Iridium India Telecom Ltd. v. Motorola Inc[2]. He further submitted that merely on the basis of the appellant's status in the company, it could not be presumed that it is the appellant who became a party to the alleged conspiracy, as was held in Maharashtra State Electricity Distribution Co. Ltd. v. Datar Switchgear Ltd.[3] in the following manner:
"27. A bare perusal of the complaint shows that the gravamen of the allegation is that a fabricated document containing the offending endorsement was tendered in evidence before the Arbitral Tribunal on behalf of MSEB by Accused 6, who was in charge of Shirpur Section. It is evident from the aforeextracted paragraphs of the complaint that other accused have been named in the complaint because, according to the complainant, MSEB, Accused 1 was acting under their control and management. It bears repetition that the only averment made against Appellant 2 is that Appellant 1 i.e. MSEB was acting under the control and management of Appellant 2 along with other three accused. There is no denying the fact that Appellant 2 happened to be the Chairman https://www.mhc.tn.gov.in/judis/ of MSEB at the relevant time but it is a settled proposition of 10 Crl.O.P No.2630 of 2019 law that one cannot draw a presumption that a Chairman of a company is responsible for all acts committed by or on behalf of the company. In the entire body of the complaint there is no allegation that Appellant 2 had personally participated in the arbitration proceedings or was monitoring them in his capacity as the Chairman of MSEB and it was at his instance that the subject interpolation was made in Ext. C-64.

xx xx xx In this regard, it would be useful to advert to the observations made by a three-Judge Bench of this Court in S.M.S. Pharmaceuticals (2005)8 SCC 89: (SCC p. 98, para 8) "8. ... There is no universal rule that a Director of a company is in charge of its everyday affairs. We have discussed about the position of a Director in a company in order to illustrate the point that there is no [pic]magic as such in a particular word, be it Director, manager or secretary. It all depends upon the respective roles assigned to the officers in a company. A company may have managers or secretaries for different departments, which means, it may have more than one manager or secretary."

Mr. Salve also referred to the following observations in S.K. Alagh v. State of U.P. Air 2008 SC 1731 : (2008) 5 SCC 662 :

LNIND 2008 SC 368: (2008) 1 MLJ (Crl) 1360 “12. The short question which arises for consideration is as to whether the complaint petition, even if given face value and taken to be correct in its entirety, disclosed an offence as against the appellant under Section 406 of the Penal Code.
xx xx xx
19. As, admittedly, drafts were drawn in the name of the Company, even if the appellant was its Managing Director, he https://www.mhc.tn.gov.in/judis/ cannot be said to have committed an offence under Section 11 Crl.O.P No.2630 of 2019 406of the Penal Code. If and when a statute contemplates creation of such a legal fiction, it provides specifically therefor.

In absence of any provision laid down under the statute, a Director of a Company or an employee cannot be held to be vicariously liable for any offence committed by the Company itself. (See Sabitha Ramamurthy v. R.B.S. Channabasavaradhya, (2006) 10 SCC 581."

Reliance was also placed on the decision in the case of AneetaHada v. Godfather Travels & Tours (P) Ltd. AIR 2012 SC 2795: (2012) 5 SCC 661: LNIND 2012 SC 260, with particular emphasis on the following passage:

"32. We have referred to the aforesaid authorities to highlight that the company can have criminal liability and further, if a group of persons that guide the business of the companies have the criminal intent, that would be imputed to the body corporate. In this backdrop, Section 141 of the Act has to be understood. The said provision clearly stipulates that when a person which is a company commits an offence, then certain categories of persons in charge as well as the company would be deemed to be liable for the offences under Section 138. Thus, the statutory intendment is absolutely plain. As is perceptible, the provision makes the functionaries and the companies to be liable and that is by deeming fiction. A deeming fiction has its own signification."

32.The moot question is whether the aforesaid proposition, to proceed against the appellants is backed by law? In order to find the answer, let us scan through the case law that was cited during the arguments.

33. First case which needs to be discussed is Iridium India (supra). Before we discuss the facts of this case, it would https://www.mhc.tn.gov.in/judis/ be relevant to point out that the question as to whether a 12 Crl.O.P No.2630 of 2019 company could be prosecuted for an offence which requires mens rea had been earlier referred to in a Constitution Bench of five Judges in the case of Standard Chartered Bank v. Directorate of Enforcement[11]. The Constitution Bench had held that a company can be prosecuted and convicted for an offence which requires a minimum sentence of imprisonment. In para 8 of the judgment, the Constitution Bench clarified that the Bench is not expressing any opinion on the question whether a corporation could be attributed with requisite mens rea to prove the guilt. Para 8 reads as under:

"8. It is only in a case requiring mens rea, a question arises whether a corporation could be attributed with requisite mens rea to prove the guilt. But as we are not concerned with this question in these proceedings, we do not express any opinion on that issue."

34.In Iridium India (supra), the aforesaid question fell directly for consideration, namely, whether a company could be prosecuted for an offence which requires mens rea and discussed this aspect at length, taking note of the law that prevails in America and England on this issue. For our benefit, we will reproduce paras 59, 60, 61, 62, 63 and 64 herein:

"59. The courts in England have emphatically rejected the notion that a body corporate could not commit a criminal offence which was an outcome of an act of will needing a particular state of mind. The aforesaid notion has been rejected by adopting the doctrine of attribution and imputation. In other words, the criminal intent of the "alter ego" of the company/body corporate i.e. the person or group of persons that guide the business of the company, would be imputed to the corporation.
https://www.mhc.tn.gov.in/judis/
60.It may be appropriate at this stage to notice the 13 Crl.O.P No.2630 of 2019 observations made by MacNaghten, J. in Director of Public Prosecutions v. Kent and Sussex Contractors Ltd. 1972 AC 153:
(AC p. 156):
"A body corporate is a "person" to whom, amongst the various attributes it may have, there should be imputed the attribute of a mind capable of knowing and forming an intention - indeed it is much too late in the day to suggest the contrary. It can only know or form an intention through its human agents, but circumstances may be such that the knowledge of the agent must be imputed to the body corporate. Counsel for the respondents says that, although a body corporate may be capable of having an intention, it is not capable of having a criminal intention. In this particular case the intention was the intention to deceive. If, as in this case, the responsible agent of a body corporate puts forward a document knowing it to be false and intending that it should [pic]deceive, I apprehend, according to the authorities that Viscount Caldecote, L.C.J., has cited, his knowledge and intention must be imputed to the body corporate."

61. The principle has been reiterated by Lord Denning in Bolton (H.L.) (Engg.) Co. Ltd. v. T.J. Graham & Sons Ltd. in the following words: (AC p.

172):

"A company may in many ways be likened to a human body. They have a brain and a nerve centre which controls what they do. They also have hands which hold the tools and act in accordance with directions from the centre. Some of the people in the company are mere servants and agents who are nothing more than hands to do the work and cannot be said to https://www.mhc.tn.gov.in/judis/ represent the mind or will. Others are directors and managers 14 Crl.O.P No.2630 of 2019 who represent the directing mind and will of the company, and control what they do. The state of mind of these managers is the state of mind of the company and is treated by the law as such. So you will find that in cases where the law requires personal fault as a condition of liability in tort, the fault of the manager will be the personal fault of the company. That is made clear in Lord Haldane's speech in Lennard's Carrying Co. Ltd. v. Asiatic Petroleum Co. Ltd. (AC at pp. 713, 714). So also in the criminal law, in cases where the law requires a guilty mind as a condition of a criminal offence, the guilty mind of the directors or the managers will render the company themselves guilty."

62. The aforesaid principle has been firmly established in England since the decision of the House of Lords in Tesco Supermarkets Ltd. v. Nattrass. In stating the principle of corporate liability for criminal offences, Lord Reid made the following statement of law: (AC p. 170 E-G) "I must start by considering the nature of the personality which by a fiction the law attributes to a corporation. A living person has a mind which can have knowledge or intention or be negligent and he has hands to carry out his intentions. A corporation has none of these: it must act through living persons, though not always one or the same person. Then the person who acts is not speaking or acting for the company. He is acting as the company and his mind which directs his acts is the mind of the company. There is no question of the company being vicariously liable. He is not acting as a servant, representative, agent or delegate. He is an embodiment of the company or, one could say, he hears and speaks through the persona of the company, within his appropriate sphere, and his https://www.mhc.tn.gov.in/judis/ mind is the mind of the company. If it is a guilty mind then 15 Crl.O.P No.2630 of 2019 that guilt is the guilt of the company. It must be a question of law whether, once the facts have been ascertained, a person in doing particular things is to be regarded as the company or merely as the company's servant or agent. In that case any liability of the company can only be a statutory or vicarious liability."

63.From the above it becomes evident that a corporation is virtually in the same position as any individual and may be convicted of common law as well as statutory offences including those requiring mens rea. The criminal liability of a corporation would arise when an offence is committed in relation to the business of the corporation by a person or body of persons in control of its affairs. In such circumstances, it would be necessary to ascertain that the degree and control of the person or body of persons is so intense that a corporation may be said to think and act through the person or the body of persons. The position of law on this issue in Canada is almost the same. Mens rea is attributed to corporations on the principle of "alter ego" of the company.

64. So far as India is concerned, the legal position has been clearly stated by the Constitution Bench judgment of this Court in Standard Chartered Bank v. Directorate of Enforcement (2005) 4 SCC 530 . On a detailed consideration of the entire body of case laws in this country as well as other jurisdictions, it has been observed as follows: (SCC p. 541, para 6) "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 https://www.mhc.tn.gov.in/judis/ by reason of the fact that they involve personal malicious 16 Crl.O.P No.2630 of 2019 intent, a corporation may be subject to indictment or other criminal process, although the criminal act is committed through its agents."

35.It is abundantly clear from the above that the principle which is laid down is to the effect that the criminal intent of the "alter ego" of the company, that is the personal group of persons that guide the business of the company, would be imputed to the company/corporation. The legal proposition that is laid down in the aforesaid judgment is that if the person or group of persons who control the affairs of the company commit an offence with a criminal intent, their criminality can be imputed to the company as well as they are "alter ego" of the company.

36.In the present case, however, this principle is applied in an exactly reverse scenario. Here, company is the accused person and the learned Special Magistrate has observed in the impugned order that since the appellants represent the directing mind and will of each company, their state of mind is the state of mind of the company and, therefore, on this premise, acts of the company is attributed and imputed to the appellants. It is difficult to accept it as the correct principle of law. As demonstrated hereinafter, this proposition would run contrary to the principle of vicarious liability detailing the circumstances under which a direction of a company can be held liable.

(iii) Circumstances when Director/Person in charge of the affairs of the company can also be prosecuted, when the company is an accused person:

37.No doubt, a corporate entity is an artificial person https://www.mhc.tn.gov.in/judis/ which acts through its officers, directors, managing director, 17 Crl.O.P No.2630 of 2019 chairman etc. If such a company commits an offence involving mens rea, it would normally be the intent and action of that individual who would act on behalf of the company. It would be more so, when the criminal act is that of conspiracy. However, at the same time, it is the cardinal principle of criminal jurisprudence that there is no vicarious liability unless the statute specifically provides so.

38.Thus, an individual who has perpetrated the commission of an offence on behalf of a company can be made accused, along with the company, if there is sufficient evidence of his active role coupled with criminal intent. Second situation in which he can be implicated is in those cases where the statutory regime itself attracts the doctrine of vicarious liability, by specifically incorporating such a provision.

39.When the company is the offendor, vicarious liability of the Directors cannot be imputed automatically, in the absence of any statutory provision to this effect. One such example is Section 141 of the Negotiable Instruments Act, 1881. In AneetaHada (supra), the Court noted that if a group of persons that guide the business of the company have the criminal intent, that would be imputed to the body corporate and it is in this backdrop, Section 141 of the Negotiable Instruments Act has to be understood. Such a position is, therefore, because of statutory intendment making it a deeming fiction. Here also, the principle of "alter ego", was applied only in one direction namely where a group of persons that guide the business had criminal intent, that is to be imputed to the body corporate and not the vice versa. Otherwise, there has to be a specific act attributed to the Director or any other person allegedly in control and https://www.mhc.tn.gov.in/judis/ 18 Crl.O.P No.2630 of 2019 management of the company, to the effect that such a person was responsible for the acts committed by or on behalf of the company. This very principle is elaborated in various other judgments. We have already taken note of Maharashtra State Electricity Distribution Co. Ltd. (supra) and S.K. Alagh (supra). Few other judgments reiterating this principle are the following:

15.It is also important to take note of the fact that the petitioner is a Chartered Account, by profession and he was a Non- Executive Director of the Company. At this juncture, it will be useful to take note of the judgment of the Hon'ble Supreme Court in Chintalapati Srinivasa Raju and Others .Vs. Securities and Exchange Board of India,reported in (2018 5 MLJ 857). The relevant portions of the judgment is extracted hereunder:
16.In Pooja RavinderDevidasani v. State of Maharashtra (2014) 16 SCC 1 at 9, it is stated:
“17. There is no dispute that the appellant, who was wife of the Managing Director, was appointed as a Director of the Company— M/s Elite International (P) Ltd. on 1-7-2004 and had also executed a letter of guarantee on 19-1-2005. The cheques in question were issued during April 2008 to September 2008. So far as the dishonour of cheques is concerned, admittedly the cheques were not signed by the appellant. There is also no dispute that the appellant was not the Managing Director but only a non-executive Director of the Company. Non-executive Director is no doubt a custodian of the governance of the company but is not involved in the day- to-day affairs of the running of its business and only monitors the executive activity. To fasten vicarious liability under Section https://www.mhc.tn.gov.in/judis/ 141 of the Act on a person, at the material time that person 19 Crl.O.P No.2630 of 2019 shall have been at the helm of affairs of the company, one who actively looks after the day-to-day activities of the company and is particularly responsible for the conduct of its business.

Simply because a person is a Director of a company, does not make him liable under the NI Act. Every person connected with the Company will not fall into the ambit of the provision. Time and again, it has been asserted by this Court that only those persons who were in charge of and responsible for the conduct of the business of the Company at the time of commission of an offence will be liable for criminal action. A Director, who was not in charge of and was not responsible for the conduct of the business of the Company at the relevant time, will not be liable for an offence under Section 141 of the NI Act. In National Small Industries Corpn. [National Small Industries Corpn. Ltd. v. Harmeet Singh Paintal, (2010) 3 SCC 330 : (2010) 1 SCC (Civ) 677 : (2010) 2 SCC (Cri) 1113] this Court observed: (SCC p. 336, paras 13-14) “13. Section 141 is a penal provision creating vicarious liability, and which, as per settled law, must be strictly construed. It is therefore, not sufficient to make a bald cursory statement in a complaint that the Director (arrayed as an accused) is in charge of and responsible to the company for the conduct of the business of the company without anything more as to the role of the Director. But the complaint should spell out as to how and in what manner Respondent 1 was in charge of or was responsible to the accused Company for the conduct of its business. This is in consonance with strict interpretation of penal statutes, especially, where such statutes create vicarious liability.

14. A company may have a number of Directors and https://www.mhc.tn.gov.in/judis/ to make any or all the Directors as accused in a complaint 20 Crl.O.P No.2630 of 2019 merely on the basis of a statement that they are in charge of and responsible for the conduct of the business of the company without anything more is not a sufficient or adequate fulfilment of the requirements under Section 141.” Non- executive directors are, therefore, persons who are not involved in the day to day affairs of the running of the company and are not in charge of and not responsible for the conduct of the business of the company.

17.An instructive judgment of Lord Halsbury is contained in Dovey and the Metropolitan Bank v. John Cory [1901] AC 477. The Lord Chancellor put it thus:

“The charge of neglect appears to rest on the assertion that Mr. Cory, like the other directors, did not attend to any details of business not brought before them by the general manager or the chairman, and the argument raises a serious question as to the responsibility of all persons holding positions like that of directors, how far they are called upon to distrust and be on their guard against the possibility of fraud being committed by their subordinates of every degree. It is obvious if there is such a duty it must render anything like an intelligent devolution of labour impossible. Was Mr. Cory to turn himself into an auditor, a managing director, a chairman, and find out whether auditors, managing directors, and chairmen were all alike deceiving him? That the letters of the auditors were kept from him is clear. That he was assured that provision had been made for bad debts, and that he believed such assurances, is involved in the admission that he was guilty of no moral fraud; so that it comes to this, that he ought to have discovered a network of conspiracy and fraud by which he was surrounded, and found out that his own brother and the managing director https://www.mhc.tn.gov.in/judis/ (who have since been made criminally responsible for frauds 21 Crl.O.P No.2630 of 2019 connected with their respective offices) were inducing him to make representations as to the prospects of the concern and the dividends properly payable which have turned out to be improper and false. I cannot think that it can be expected of a director that he should be watching either the inferior officers of the bank or verifying the calculations of the auditors himself. The business of life could not go on if people could not trust those who are put into a position of trust for the express purpose of attending to details of management. If Mr. Cory was deceived by his own officers - and the theory of his being free from moral fraud assumes under the circumstances that he was - there appears to me to be no case against him at all. The provision made for bad debts, it is well said, was inadequate; but those who assured him that it was adequate were the very persons who were to attend to that part of the business; and so of the rest. If the state and condition of the bank were what was represented, then no one will say that the sum paid in dividends was excessive.
(at pages 485-86) Per Lord Davey, it was held:
“In this state of the evidence, my Lords, I ask whether the course of business at the board meetings, as described by the respondent, was a reasonable course to be pursued by the respondent and other directors, or whether the knowledge which might have been derived from a careful and comparative examination of the weekly states and quarterly returns from the different branches of the bank ought to be imputed to the respondent, or (alternatively) whether he was guilty of such neglect of his duty as a director as would render him liable to damages. I do not think that it is made out that either of the two latter questions should be answered in the affirmative. I https://www.mhc.tn.gov.in/judis/ think the respondent was bound to give his attention to and 22 Crl.O.P No.2630 of 2019 exercise his judgment as a man of business on the matters which were brought before the board at the meetings which he attended, and it is not proved that he did not do so. But I think he was entitled to rely upon the judgment, information, and advice of the chairman and general manager, as to whose integrity, skill, and competence he had no reason for suspicion. I agree with what was said by Sir George Jessel in Hallmark’s Case, and by Chitty J. in In re Denham & Co., that directors are not bound to examine entries in the company's books. It was the duty of the general manager and (possibly) of the chairman to go carefully through the returns from the branches, and to bring before the board any matter requiring their consideration; but the respondent was not, in my opinion, guilty of negligence in not examining them for himself, notwithstanding that they were laid on the table of the board for reference. The case is no doubt one of some difficulty, but the appellant has not made out to my satisfaction that the respondent wilfully (as that term is explained in the cases I have referred to) misappropriated the company's funds in payment of dividends.” (at pages 492-493)

18.It is also important to note that the appellant attended only six out of ten board meetings of SCSL for the period that he was a non-executive director. The appellant was not involved in any business development, diversification plans and advise on new ventures of SCSL post 1999. It was also held by the minority judgment that the findings of the Whole Time Member and the majority went clearly beyond the show cause notice, which, when read with Annexure 15 thereof, makes it clear that the appellant is only sought to be roped in https://www.mhc.tn.gov.in/judis/ as a promoter. Once it is found that he is not a promoter, then 23 Crl.O.P No.2630 of 2019 the basis of the show cause notice goes as also the basis of the impugned judgment.

16.From the above judgments, it is clear that even though the corporate entity is an artificial person which acts through its Officers, Directors, Chairman etc., if such a Company commits an offence involving mens rea, it would normally be the intent and action of that individual, who acted on behalf of the Company. A person, who has perpetrated the commission of an offence on behalf of a Company can be made as an accused, along with the Company, if there is sufficient evidence of his active role coupled with criminal intent [emphasis supplied]. This is the cardinal principle of criminal jurisprudence, unless the statute specifically provides for the applicability of the doctrine of vicarious liability like in the case of Negotiable Instruments Act, 1881, Employees Provident Fund Act, 1952, Food Safety and Standards Act, 2006, etc.

17.In case of a Non-Executive Director, they cannot be presumed to be involved in the day-to-day affairs of the running of the Company and they cannot be made liable just because they have attended Board Meetings or signed Balance Sheets.”

11. Keeping in mind the ratio that was deduced in the above judgment, this Court will now go into the main issues raised in the present case.

https://www.mhc.tn.gov.in/judis/ 24 Crl.O.P No.2630 of 2019

12. It is an admitted case that the petitioner was working as a Company Secretary in the Company from 02.08.1995 to 31.07.1999.

This fact is established from Form 32 that has been filed along with this petition and it is also the admitted fact in the Final Report filed by the respondent Police. The gravamen of the charge against the accused persons is that deposits were received during the period from 19.08.1997 to 25.04.2001, which were to mature during the period between 01.05.1999 to 19.07.2003, and the accused persons defaulted in returning the deposits with interest and thereby cheated the depositors to the tune of Rs.83,70,439/- (Rupees Eighty-three lakhs seventy thousand four hundred and thirty-nine only).

13.From the above factual matrix, it is clear that the petitioner was working as a Company Secretary during the relevant point of time when the deposits were received and it became due to be refunded to the depositors.

14.The maturity period commenced on 01.05.1999 and the petitioner had resigned from the post of Company Secretary on 31.07.1999. The petitioner was a paid officer who was holding the post https://www.mhc.tn.gov.in/judis/ 25 Crl.O.P No.2630 of 2019 of a Company Secretary. The main charges made against the petitioner are criminal conspiracy, cheating, criminal breach of trust and abetment to commit the offence of criminal breach of trust.

15.There are some general allegations made in the Final Report as if the petitioner entered into a criminal conspiracy with the accused persons and committed the offences. On going through the entire records, this Court was able to find out the name of the petitioner being mentioned only by five witnesses viz; LW-65, LW-85, LW-93, LW-94 and LW-99.

16.A careful reading of the statements of these witnesses shows that these witnesses who were depositors had deposited the money during the period from 15.11.1999 to 19.07.2000. Admittedly during this period, the petitioner was not a Company Secretary in the Company. Therefore, obviously the petitioner could not have instigated these witnesses to deposit their monies in the Company. These witnesses refer the name of the petitioner and also his designation as Company Secretary. Obviously, the respondent Police has roped in the name of the petitioner through these witnesses without realizing the https://www.mhc.tn.gov.in/judis/ 26 Crl.O.P No.2630 of 2019 fact that the petitioner was no more the Company Secretary during the relevant point of time. The falsehood of the statements of these witnesses who roped in the name of the petitioner is apparent on the face of the record.

17.In order to make an officer of the Company an accused, there must be sufficient evidence to establish his active role in the transaction,coupled with criminal intent. This is more so due to the fact that the offence in question are I.P.C., offences where there is no scope for invoking the concept of the vicarious liability like in many of the special statutes. An officer of the Company cannot be presumed to be involved in the day- to-day affairs of the Company and their involvement in a crime must be necessarily supported by some materials. It is true that even a strong suspicion is enough to frame charges against the accused persons. However, this suspicion must be borne out by the materials collected in the course of investigation and it cannot be left to the imagination of the Investigation Officer. In other words, it cannot be merely based on assumptions and surmises.

https://www.mhc.tn.gov.in/judis/ 27 Crl.O.P No.2630 of 2019

18.In the present case, there is absolutely no material against the petitioner even to prima facie satisfy this Court as to the commission of the offence of cheating, criminal breach of trust and criminal conspiracy. That the petitioner was holding the post of Company Secretary in the Company, cannot be the sole ground to automatically presume the commission of all these offences by the petitioner.

19. In view of the above discussion, this Court does not find any ground to make the petitioner undergo the ordeal of facing a trial before the court below. In fact, the continuation of proceedings against the petitioner will amount to an abuse of process of Court which requires the interference of this Court under Section 482, Cr.P.C.

20. In the result, the proceedings in C.C.No.3537 of 2015, on the file of Chief Metropolitan Magistrate, Egmore, Chennai 600 008, is hereby quashed insofar as the petitioner is concerned.

https://www.mhc.tn.gov.in/judis/ 28 Crl.O.P No.2630 of 2019

21.This Criminal Original Petition is accordingly allowed.

Consequently, the connected miscellaneous petition is closed.

26.02.2021 Index : Yes Internet : Yes KP ..

https://www.mhc.tn.gov.in/judis/ 29 Crl.O.P No.2630 of 2019 To 1 Deputy Superintendent of Police, Economic Offences Wing-II, Head Quarters, Anna Nagar, Chennai-40.

2.Chief Metropolitan Magistrate, Egmore, Chennai-08.

3.The Additional Public Prosecutor, High Court, Madras.

https://www.mhc.tn.gov.in/judis/ 30 Crl.O.P No.2630 of 2019 N. ANAND VENKATESH,. J.

KP Pre-Delivery order in Crl.OP No.2630 of 2019 26.02.2021 https://www.mhc.tn.gov.in/judis/