Calcutta High Court (Appellete Side)
National Stock Exchange Of India ... vs The State Of West Bengal & Anr on 29 July, 2011
1
IN THE HIGH COURT AT CALCUTTA
CRIMINAL REVISIONAL JURISDICTION
APPELLATE SIDE
Present:
The Hon'ble Mr. Justice Syamal Kanti Chakrabarti
C. R. R. No. 2788 of 2008
National Stock Exchange of India Limited & Anr.
Vs
The State of West Bengal & Anr.
WITH
C.R.R. 4483 of 2008
(Re: Criminal Revision No. 101/2008 of the Court of Learned Additional
Sessions Judge, 6th Fast Track Court, Bichar Bhavan)
Surendra Kumar Jain
Vs
Ravi Narayan & Ors.
For the petitioner : Mr. Jomalya Bagchi,
Mr. Sourav Chatterjee.
For the opposite party no. 2 : Mr. Amit Bhattacharyee,
Mr. Ayan Bhattacharya.
For the State : Mr. Alok Roy Chowdhury.
Heard on : 20.12.2010
Judgement on : 29.07.2011
2
Syamal Kanti Chakrabarti, J.:
Both these revisional applications have been preferred for setting aside the order dated 28.05.2008 passed by the learned Metropolitan Magistrate, 11th Court, Calcutta in Case No. C/2220 of 2002 under Section 406, 406/511/34 IPC.
2. Since the aggrieved parties have filed two separate revisional applications against the aforesaid common order both the revisional applications are taken up for consideration together for the sake of convenience and brevity.
3. In CRR 2788 of 2008 preferred by the National Stock Exchange of India Limited and National Securities Clearing Limited both the companies have claimed that they are public limited companies incorporated under the provisions of Companies Act, 1956 with the object of facilitate, assist, regulate and manage in the public interest relating to securities of all kinds to provide specialized, advanced, automated and modern facilities for treading, clearing and settlement of securities and to ensure trading in a transparent, fair and open manner. Their objects include support, develop, promote and maintain a healthy market in the best interest of the investor, agent, 3 public and the economy. It is a stock exchange duly recognized by the Central Government/ Securities and Exchange Board of India under Section 4 of the Securities Contracts (Regulation) Act, 1956 (ACRA). The petitioner no. 2 is a wholly owned subsidiary of the petitioner no. 1 undertaking the cleaning and settlement of transactions done by the petitioner no. 1. Because of inimical relation the opposite party no. 2 Surendra Kumar Jain, Director, Rusoday Securities Limited filed written complaint against nine accused persons including the two petitioners herein before the learned Metropolitan Magistrate, 11th Court at Kolkata which is registered as CC No. 2220 of 2002 under Section 406/511/34 IPC. In the said complaint case the accused petitioners filed an objection petition dated 14.02.2006 praying for their discharge under Section 245(2) Cr.P.C. By order dated 28.05.2008 the learned Magistrate has allowed the petition in part and discharged seven accused persons namely, accused no. 3 Mr. Ravi Narayan, Managing Director of National Stock Exchange India Limited, accused no. 4 MR. Raghavan Patram, Director of National Securities Clearing Corporation Limited, accused no. 5 Ms. Chitra Ramkrishnan, Directof of National Stock Exchange of India Limited, accused no. 6 Mr. J Ravichandra, Vice President and Company Secretary, National Stock Exchange of India 4 Limited, accused no. 7 Mr. M. L. Sonejee, Senior Vice President, National Securities Clearing Corporation Limited, accused no. 8 Mr. R. Sundarama, Assistant Vice President, National Stock Exchange of India Limited and the accused no. 9 Mr. D. Datish Kumar, Assistant Vice President of National Stock Exchange of India Limited and rejected the prayer for discharge made by the two petitioners. Being aggrieved by and dissatisfied with such order the present two petitioners have preferred this revisional application being 278 of 2008. On the contrary the opposite party no. 2 filed another revisional application under Section 397/399 Cr.P.C. being Criminal Revision No. 101/2008 before the learned Chief Judge, City Sessions Court, Calcutta for setting aside the said order passed by the learned Court below discharging seven accused persons cited above impleading them as opposite party nos. 1 to 7.
4. In revisional application no. 4483 of 2008 the opposite party no. 2 Surendra Kumar Jain had prayed for transfer of the said criminal revision no. 101 of 2008 pending before the Court of learned Additional Sessions Judge, Sixth Fast Tract Court, Bichar Bhavan, Calcutta for hearing along with the revisional application no. CRR 2788 of 2008. The said prayer was allowed by this Hon'ble Court by 5 order dated 19.01.2009. As both the revisional applications relate to same order this Hon'ble Court has decided that both the matters should be heard together and disposed of the CRR no. 4483 of 2008 accordingly. Therefore, the revisional application no. 101 of 2008 pending before the learned Additional Sessions Judge, Sixth Fast Track Court, Bichar Bhavan is also now taken up for consideration under same C.R.R. No. 4483 of 2008 along with CRR 2788 of 2008.
5. I have perused the impugned order dated 28.05.2008. In dealing with the prayer for discharge the accused persons raised five points in support of their contentions namely, a) The complaint is barred by limitation, b) No properties were entrusted to accused nos. 3 to 9 under Section 29 of the Securities Contracts (Regulations) Act, 1956,
c) Incapacity of the accused nos. 1 and 2 being company incapable to commit an offence, d) Money entrusted will not be within the definition of 'property', e) That the dispute of the complainant relates to civil suit in nature and as such the petitioners accused cannot be criminally prosecuted. Mr. Roy Chowdhury, the learned lawyer for the State has also argued on the same line before this Court.
6. In dealing with all these points the learned Court below has held relating to the question of limitation that it has been claimed in the 6 complaint that the complainant came to know about the commission of the alleged offence on 03.07.2001 from the written statement filed by the accused persons in a suit being no. 429 of 2000 before the Hon'ble High Court at Calcutta. So the period of limitation will commence from the date of the knowledge, i.e., 03.07.2001 as provided in Section 469(1)(b) Cr.P.C. Since the period of limitation for taking cognizance of an offence under Section 406 IPC is three years from the date of knowledge and cognizance was taken on 18.05.2002 the learned Court below has held that the complaint was within the period of limitation and the accused persons are not entitled to claim any discharge on grounds of limitation.
7. So far as second point is concerned the learned Court below has considered the provisions of Section 29 of the Securities Contracts (Regulation) Act, 1956 together with Article 22 of Chapter IX of the by-laws June, 2000 of the National Stock Exchange of India Limited and held that in the petition of complaint it is alleged that the money was entrusted with accused nos. 1 and 2 while accused nos. 3 to 9 were the persons in charge of those two companies. Therefore, the case is not maintainable against accused nos. 3 to 9 being barred by law and there are inherent infirmities in the complaint which vitiates 7 the trial and should not be continued in order to prevent abuse of the process of law. Therefore, he has decided to discharge accused nos. 3 to 9. So far as the third point is concerned, regarding vicarious liability of the company the argument advanced by the accused nos. 1 and 2, i.e., both the petitioners herein, was not accepted by the learned Court below. He has referred to the principles laid down in the case of Standard Chartered Bank Vs. Directorate of Enforcement reported in 2005 SCC (Cri) 961. In the said case the Hon'ble Apex Court held that though a company cannot be sentenced to imprisonment, it can nevertheless, be prosecuted and saddled with the punishment of fine. The same principles were followed by this Hon'ble Court in the case of Messrs. Raymond Limited (KFT Division) Vs. Messrs. H. B. Doshi, reported in (2006)1 C.Cr.L.R. (Cal) 186 and the case fo Messrs Bhaskar Tea and Industries Limited reported in (2007)2 C.Cr.L.R. (Cal) 737. Accordingly, he has rejected the prayer of discharge made by the two petitioner companies. So far as the fourth point is concerned, the learned Court below has held that the word 'property' used in the code has a much wider sense than the expression 'movable property'. Therefore, the shares and bank guarantees must come under the definition of 'property' as they have corporal existence. The essential ingredients of Section 406 IPC are 8 that the property regarding which the offence is alleged to have been committed must have been entrusted to the accused or he must be dominant over it. Therefore, he has rejected the argument of the accused persons. So far as the fifth and last point is concerned the learned Court below is of the view that the alleged facts may give rise to both civil claim and criminal offence. Merely because a civil claim is maintainable does not mean that criminal complainant cannot be maintained. In this respect he has referred to and relied upon the principles laid down in Lalmoni Devi Vs. State of Bihar and Ors. reported in (2001) SCC (Cri) 275.
8. From another point of view the learned Court below has taken an affirmative view on this point because in connection with another revisional application being CRR 514 of 2003, this Hon'ble Court held inter alia, that there is prima facie case under Section 406, 406/511 and 34 IPC and said findings has reached its finality.
9. Both the contending parties are aggrieved by and dissatisfied with the findings of the learned Court below for which in CRR 101 of 2008 the opposite party no. 2 has prayed for setting aside the entire order dated 28.05.2008 but in a separate revisional application being CRR 2788 of 2008 both the petitioner companies have prayed only for 9 setting aside the said order so far they are concerned and to discharge them from the said complaint case no. C-2220 of 2002.
10. The revisional application being CRR 514 of 1993 was, however, preferred by the petitioner Rushaday Securities Limited against order dated 21.01.2003 passed by the learned Court below. By such order the said complaint case no. C-2220 of 2002 was dismissed under Section 203 Cr.P.C. This Hon'ble Court while considering the order of dismissal has observed that the learned Court below has approached the controversial issue from a wrong angle and misdirected himself into the matter which will be reflected from the observation of the learned Magistrate as quoted:
"Admittedly there has been entrustment of properties of the petitioners but the question is under what regulations forfeiture of these properties is to be made. According to the complainant forfeiture is to be made as per regulation of NSEIL but the forfeiture has been made by the accused persons in accordance with the regulations of NSCCL."
11. This Hon'ble Court has further observed that whether the said forfeiture was as per regulation of NSEIL or in accordance with the regulations of NSCCL cannot be a matter for consideration at the time 10 of issuing process under Section 204 Cr.P.C. after the stage of 200 Cr.P.C. is over. Moreover, this Hon'ble Court also observed that the observation of the learned Magistrate for rules, regulations, by-laws or legal contract applicable to forfeiture of petitioners' properties is yet to be finalized and is not a concluded contract as yet - this cannot be a ground to indicate any prima facie case for issuing process. At this stage the learned Magistrate ought not to have considered the ultimate result of the complaint and is not required to enter into the detailed observation of the merit of the case. Accordingly this Hon'ble Court disposed of the said revisional application with the following observation:
"The learned Magistrate acted illegally by dismissing the complaint when he himself observed that there was entrustment of properties of petitioner and the accused persons forfeited the same."
This Court held further:
"His own findings make out a prima facie case to proceed further into the matter."
Accordingly, this Hon'ble Court set aside the order of learned Magistrate dated 21.01.2003 and directed him to pass necessary order 11 in accordance with law in view of the indication made in the aforesaid order of the Hon'ble Court dated 02.02.2005.
12. In the above context the merit of the above revisional applications are to be considered and for this purpose the relevant provision of Section 29 of the Security Contract (Regulation) Act, 1956 and Article 22 of Chapter (IX) of the bye-laws June 2000 of the National Stock Exchange of India Limited are quoted below:
"Section 29. Protection of action taken in good faith.- No suit, prosecution or other legal proceeding whatsoever shall lie in any court against the governing body or any member, office bearer or servant of any recognized stock exchange or against any person or persons appointed under sub-section (1) of section 11 for anything which is in good faith done or intended to be done in pursuance of this Act or of any rules or bye-laws made there under."
"Chapter IX of the bye-laws June, 2000 of the National Stock Exchange of India Limited Article 22 - Margin Deposit to be held by the Exchange - The margin deposits shall be held by the Exchange and when they are in the form of Bank Deposit Receipts and securities and such Receipts and securities may at the discretion of the relevant authority be transferred to such persons or to the name of a Bank approved by the 12 Exchange. All margin deposits shall be held by the Exchange and/ or by the approved persons and/or by the approved Bank solely for and on account of the Exchange without any right whatsoever on the part of the depositing trading member or those in its right to call in question the exercise of such discretion."
13. In the petition of complaint the petitioner has claimed that he is a shareholder of Rushday Securities Limited which is a Trading Member in the National Stock Exchange of India Limited (NSEIL) and NSEIL is a recognized stock exchange within the meaning of Section 2(f) of the Securities Contracts (Regulation) Act, 1956.
14. In pursuance of the terms and conditions set out by the NSEIL the petitioner company entrusted a sum of Rs. 1.34 crores by way of cash to NSEIL including bank guarantee to the extent of Rs. 58.75 lacs which was entrusted with NSCCL, an agent of NSEIL. That apart shares valuing approximately Rs. 25 lacs at the prevailing market price rate was entrusted with NSCCL. All the said entrustments were made during the period from 1994 to 1997 for the purpose of carrying on business of stock broaking through NSEIL and the properties entrusted with NSEIL and NSCCL came under the dominion and control of accused nos. 3 to 9 who were in charge and responsible in the day to day affairs of the 13 business of NSEIL and NSCCL at all material point of time. On or about 03.07.2001 the petitioner company came to know that the various securities which were entrusted by the petitioner company with NSEIL and NSCCL were dishonestly used and disposed of in violation of the direction of law which prescribed the mode in which such trust was to be discharged. In fact, on being asked the complainant executed an undertaking in the prescribed form on or about 19.06.1995. Clause 19 whereof is relevant for the purpose of determining the guilt of the accused. The said clause runs as follows:
"Without prejudice to the foregoing, NSEIL shall be entitled to forfeit any property, fund, amount, deposit or other sum due to the undersigned or to the credit of the undersigned in such event or contingencies as may be stipulated in the rules, regulations and bye-laws of the NSEIL in force from time to time."
15. In the written statement filed on behalf of the NSEIL and NSCCL in the suit SC 429 of 2000 before the Hon'ble Court it has been averred that the outstanding position of securities of the petitioner company were regulated in accordance with the discretionary powers of NSCCL as provided in item no. 17 of circulation no. NSCC/CM/C&S/030 issued in pursuance of Chapter VIII of the bye-laws of NSCCL. It is 14 contended by the complainant in paragraph 8 of the petition of complaint that such discretion as exercised by NSCCL are repugnant to the provisions of Clauses 7, 18 and 26 of Chapter IX of the bye-laws of NSEIL as ought to have been relied upon by the accused persons. Thus accused persons have violated directions of the Securities Contracts (Regulation) Act, 1956 by imposing the stipulations as framed under the bye-laws of NSCCL in relation to the complainant company's outstanding positions of securities and denied applicable stipulations as contained in the bye-laws of NSEIL as also agreed by the aforesaid undertaking.
16. In the above context both the parties have referred to and relied upon plethora of cases in support of their respective contentions as mentioned below:
Cases relied upon by the petitioners:
i) 2007(7) Supreme 334 [All Cargo Movers (I) Ltd. Ors. Vs. Dhanesh Badarmal Jain & Anr.] ii) 2009(1) SCC (Cri) 282 [B. Suresh Yadav Vs. Sharifa Bee & Anr.] iii) 2008(2) SCC (Cri) 455 [KLE Society Vs. Siddalingesh] iv) 2009(1) SCC (Cri) 404 (2008)11 SCC 520 15
[M. Saravana Porselvi Vs. AR Chandrashekhar @ Parthiban & Ors.]
v) 1999(4) SCC 690 [Arun Vyas Vs. Anita Vyas]
vi) 2008(3) SCC (Cri) 600 [State represented by DSP, SB, CID, Chennai Vs. KV Rajendran & Ors.]
vii) 1975 SCC (Cri) 156 [Superintendent & Remembrancer of Legal Affairs Vs. Mohan Singh]
viii) 2005 SCC (Cri) 242 JT 2004 (8) SC 220 [Subramanium Sethuraman Vs. State of Maharathtra & Anr.]
ix) 1990 C.Cr.L.R. (Cal) 174 [Ashutosh Sarkar & Ors. Vs. Naturam Das @ Rajjak & Anr.]
x) 2006(1) C.Cr.L.R. (Cal) 177 [Tajmul Hossain Shah @ Taju Shah @ Anr. Vs. The State of WB & Anr.]
xi) 2006(1) CHN (Cal) 578 [Raymond Ltd (JKFT Division) Vs. HV Doshi & Bros Pvt. Ltd.]
xii) 1996(7) SCC 516 [Costao Fernandes Vs. State at the instance of DSP, CBI, Bombay]
xiii) 1993 SCC (Cri) 149 [Punjab National Bank & Ors. Vs. Surendra Prasad Sinha]
xiv) JT 2007(11) SC 276 [Maksud Saiyed Vs. State of Gujrat & Ors.]
xv) 2008(2) Supreme 152 [S. K. Alagh Vs. State of U.P. & Ors.] xvi) 2008(7) Supreme 794 [R. Kalyani Vs. Janak C. Mehta & Ors.] xvii) 2005(3) E.Cr. Notes (Cal) 465 [National Stock Exchange of India Ltd & Anr. Vs. State of WB & Anr.] xviii) JT 2003 (Supp-2) SC 99 [The Assistant Commissioner, Assessment-II, Bangalore Vs. M/s. Veliappa Textiles & Anr.] 16 xix) 2010 STPL(Web) 404 SC [Jeffrey J. Diermeier & Anr. Vs. State of West Bengal & Anr.] xx) 2008(5) RAJ 285 [Bholu Ram Vs. State of Punjab & Anr.] Cases relied upon by the complainant opposite party no. 2:
i) Om Prakash Mehta Vs. State & Anr. [2006(1) CCC(HC) 12(Del)] ii) Pratap Singh Shishodia Vs. State [1988(1) Crimes 8] iii) Mahant Abhay Dass Vs. S. Gurdial Singh [1971 Cr LJ 691 (SC)] iv) Md. Noohu Vs. Balkrishnan [1964(2) Cr LJ 92 (Ker)] v) Anil Kumar Aggarwal V.K.C. Babu [2003 Cr LJ 2197 (AP)] vi) Rajesh Bajaj Vs. State of NCT [1999 SCC(Cri) 401] vii) Md. Yousuf Vs. Smt. Afaz Jaham [(2006)1 SCC (Cri) 460] viii) S.W. Palantikar Vs. State of Bihar [2002(1) Crimes 146(SC)] ix) Harbhajan Singh Vs. State [1966 Cr.LJ 82(SC)] x) M. N. Damani Vs. S. K. Sinha [AIR 2001 SC 2037] xi) Orient Insurance Co. Ltd. Vs. State [2004 Cr.LJ/951] xii) M. N. Meera Vs. A. C. Mathew [Cr LJ 3845 (Krs)] xiii) Murari Mohan Koby Vs. State of WB [2005(1) RCR(Cri)939 (Cal) xiv) Sunita Jain Vs. Pawan Kumar Jain [(2008) SC Cr LR (SC) 58] xv) State of UP Vs. Surendra Kumar [(2006)2 SCC (Cri) 150] xvi) State fo Kerala Vs. M. M. Maniketan Nair [AIR 2001 SC 2145] 17
xvii) State of Orissa Vs. Devendra Nath Padhi [AIR 2005 SC 359] xviii) Ajay Mehra Vs. Durgesh Babu [2003 SCC (Cri) 1530] xix) Assistant Commissioner Vs. Velliappa Textiles Ltd.
[(2003)11 SC 405] xx) Standard Chartered Bank Vs. Directorate of Enforcement [2005 SCC (Cri) 961] xxi) Standard Chartered Bank Vs. Directorate of Enforcement [(2006)2 SCC (Cri) 221] xxii) M/s. Raymonds Ltd. Vs. H. K. Doshi [(2006)1 C Cr LR (Cal) 186] xxiii) M/s. Bhaskar Tea & Industries Ltd. Vs. State [(2007)2 C Cr LR (Cal) 737] xxiv) Ramdas Bhikayi Vs. Sadanand [AIR 1980 SC] xxv) Pritam Singh Vs. State of Punjab [AIR 1956 SC 415] xxvi) N R Ghosh Vs. State of West Bengal [AIR 1960 SC 239] xxvii) Masud Khan Vs. State of U. P. [1973 SCC (Cri) 1084] xxviii) T. V. Sharma Vs. R. Meriah [AIR 1980 AP 219 (FB)]
17. From the submissions so made by the learned advocates for both the contending parties and the materials on record I find that the following points need now be considered:
a) Whether the petition of complaint is barred by limitation,
b) Whether the order dated 02.02.2005 passed in CRR 514 of 2003 is a bar to entertain the second revisional application, 18
c) Whether misuse of the discretionary power of the petitioner company contrary to the written undertaking can be decided by the revisional Court without evidence.
d) Whether the learned Court below is justified in discharging the accused nos. 3 to 9.
18. So far the first point is concerned it is claimed in the petition of complaint that the complainant company came to know about the encashment of the bank guarantee on or after 03.07.2001 while a written statement was filed on that date in Suit no. 429 of 2000 on behalf of NSEIL and NSCCL before the Hon'ble High Court at Calcutta. The claims so made in paragraph 7 of the petition of complaint is rebutable but the person denying such fact should be given reasonable opportunity to prove that the complainant had knowledge of the above misuse of discretionary power prior to 03.07.2001. This is a pure question of disputed fact which cannot be decided by the revisional Court within its limited power without evidence.
19. So far as the third point is concerned in paragraph nos. 5, 6 and 7 of the petition of complaint the misuse of the discretionary power has been narrated in the following manner:
19
"5. That your petitioner's company upon being asked executed an undertaking in the prescribed form on or about 19/6/95 and one of the clause 19 of the aforesaid undertaking is reproduced here under:
"Without prejudice to the foregoing, NSEIL shall be entitled to forfeit any property, funds, amounts, deposit or other sum due to the undersigned or to the credit of the undersigned in such events or contingencies as may be stipulated in the Rules, Regulations and Byelaws of the NSEIL in force from time to time."
6. That by executing the aforesaid undertaking your petitioner in turn agreed that any of its property entrusted with NSEIL could be forfeited in accordance with the stipulation contained in rules and byelaws of NSEIL.
7. That on or after 3/7/2001 your petitioner's company came to the conclusion that the various securities which were entrusted by your petitioner's company with NSEIL & NSCCL were dishonestly used and disposed of in violation of the direction of law which prescribed the mode in which such trust was to be discharged. It came to the knowledge of your petitioner when written statement filed on or about 3/7/2001 in suit no. 429 of 2000 on behalf of NSEIL & NSCCL before the Hon'ble High Court at Calcutta."
20. Now this claim of the complainant made in paragraph nos. 5 to 7 is also a disputed question of fact with reference to their written undertaking the intention of which will have to be adjudicated upon 20 evidence to be adduced in course of trial and not before that and it is for the learned Trial Court to decide upon evidence the binding force of undertaking given by the petitioner company, i.e., the complaint on or about 19.06.1995 being asked by the accused company. Unless parties are given adequate opportunity to adduce evidence on this point the revisional Court cannot decide the matter without evidence. So I hold this point also cannot be taken into account as a valid ground praying for pre trial discharge.
21. So far as the second and fourth points are concerned, the effect of order dated 02.02.2005 passed by this Hon'ble Court in CRR 514 of 2003 cannot be overlooked. It is contended by the learned lawyer for the state that the said order of the Hon'ble Court has reached its finality since none moved for setting aside the said finding of the Single Bench of this Hon'ble Court within prescribed time. Since this Hon'ble Court by the aforesaid order has come to the conclusion that "the own finding of the learned Trial Court makes out prima facie to proceed further into the matter" it forbids the learned Trial Judge to entertain any application for pre trial discharge. Ignoring this aspect the learned Trial Court has entertained the petition and allowed the prayer for discharge without evidence in favour of accused nos. 3 to 9 and rejected 21 such prayer in respect of accused nos. 1 and 2 which is accordingly not sustainable in law.
22. Much argument has been advanced by the learned advocate for the petitioners in CRR no. 2788 of 2008 that the company being a juristic person is not liable in any criminal prosecution on grounds of encashment of the bank guarantee by its agents 3 to 9 who were in fact in charge of control and day to day affairs of their company. In fact, such a plea has also been taken by the complainant which has been referred to in paragraph 4 of the petition of complaint in the following manner:
"All the above entrustments were made during the period 1994 to 1997 for the purpose of carrying on business of stock broking through NSEIL and the properties entrusted with NSEIL & NSCCL came under the dominion and control of accused persons No. 3 to 9 is as much as accused powers (persons ?) 3 to 9 were in charge of and responsible for the day to day conduct of the affairs of the business of NSEIL and NSCCL at all relevant period including at the time of commission of the offence."
This is also a pure question of fact which cannot be decided by the revisional Court without evidence. It is also argued that the bank 22 guarantee cannot be treated as property within the meaning of Section 405 IPC and as such the petitioners are not liable for prosecution under Section 406. I fully subscribe to the views rendered by the learned Trial Court to the effect that the word 'property' is used in the Court in much wider sense than the expression 'movable property'. In the case of R. K. Dalmiya reported in AIR 1962 SC 1821 it has been set at rest by the Hon'ble Apex Court that there is no good reason to restrict the meaning to the word 'property' to 'movable property' only when it is used without any clarification in the Section or other Sections of the Penal Code.
23. The ratio of the cases referred to and relied upon and cited by the lawyers for the contending parties relates to some given fact in the context of which the principles were enunciated. But in absence of any proof of fact the merit of the complaint cannot be decided by the revisional Court and, therefore, I hold that there is no scope for consideration of the application on the merit since all the points agitated by both the contending parties relate to the disputed questions of fact.
24. In view of what has been stated above I hold that the learned Trial Court has discharged the accused nos. 3 to 9 and entertained their prayer for discharge in flagrant violation of the mandate of solemn order 23 of this Court dated 02.02.2005 passed in CRR 514 of 2003 and decided the questions of fact at pre trial stage without giving opportunities to both the parties to adduce evidence and as such the said order is not sustainable in law. Therefore, I do not find any merit in the revisional application being CRR 2788 of 2008 filed by the company, which is accordingly dismissed. In view of what has been stated above, I further hold that there are sufficient merits in the revisional application filed by the opposite party no. 2 being Revisional Application No. 101 of 2008 and accordingly the same is allowed. The impugned order is hereby set aside reserving rights and contentions of both the parties agitated before me for consideration of the learned Trial Judge in due course. The learned Trial Court is directed to proceed with the case as per law and to dispose of the same as expeditiously as possible preferably within a period of four months from the date of communication of the order. Let a copy of this order along with the LCR be sent at once to the learned Court below. Interim order, if any, stands vacated.
25. Both these revisional applications are thus, disposed of.
26. Urgent certified photocopies of this order, if applied for, be supplied to the parties, on compliance of all requisite formalities.
(Syamal Kanti Chakrabarti, J.)