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 18, Cited by 10]

Delhi High Court

Rajiv Kumar & Ors. vs Registrar Of Companies Nct Of Delhi & ... on 5 May, 2009

Author: Mool Chand Garg

Bench: Mool Chand Garg

*         IN THE HIGH COURT OF DELHI AT NEW DELHI


+       Crl.M.C. 23/2005


%                             Date of decision : 05.05.2009


RAJIV KUMAR & ORS.                                   ...PETITIONERS
                         Through: Mr.Vinay Bhasin, Sr.Advocate with
                                  Mr.P.K.MIttal, Advocate


                                 Versus


REGISTRAR OF COMPANIES NCT OF DELHI & ANR. ...RESPONDENTS
                 Through: Mr.Baldev Malik, Advocate for ROC


CORAM:
HON'BLE MR. JUSTICE MOOL CHAND GARG

1.     Whether the Reporters of local papers   Yes
       may be allowed to see the judgment?

2.     To be referred to Reporter or not?      Yes

3.     Whether the judgment should be          Yes
       reported in the Digest?


MOOL CHAND GARG, J.(ORAL)

1. The short point involved in this case is as to whether the complaint filed by the respondents against the petitioners for making a mis-statement in a prospectus and for making a false statement in the prospectus offence punishable under Section 63 and 628 of the Companies Act, 1956 is within limitation. The relevant paragraphs of the complaint are as follows:

2. That No.1 and 3 being signatories to the prospectus dated 11.04.1997 are responsible for conduct of affairs of the company at the Crl.M.C.23/3005 Page 1 of 9 relevant point of time and are, therefore, responsible for compliance with the provisions of Section 63 and 628 of the Companies act, 1956. Copy of the prospectus regarding the proof of directorship of the company being the person who authorized the issue of the prospectus is marked as Annexure II to the complaint.

3. That the company, in question, in terms of Section 60 of the Companies Act 1956 filed the prospectus with the office of the complainant for raising money from the public/primary market and the said prospectus was registered by the office of the complainant.

6. That show cause notice dated 21.05.2002 to the said contravention was thereafter issued to the Accused which is marked as Annexure-4 to the complaint and reply of the company to the said show cause notice is marked as Annuexure-5.

7. That the complainant most respectfully submits that the reply to the said show cause notice was thereafter forwarded to the Authorities concerned and accordingly in the absence of any communication from the Department of Company Affairs, Shastri Bhawan, New Delhi, the complainant could not have filed the present complaint. The Department vide its letter dated 11.11.2003 directed the Regional Director (NR), Kanpur to advise the office of the complainant to file the present company who in turn by letter dated 20.11.2003 advised this office to file the present complaint. Copies of the aforesaid letters are marked as Annexure-6 & 7 respectively. The provision of Section 468 Cr.P.C. are, therefore, not applicable to the present complaint.

2. The complaint has been filed only on 14.01.2004. According to the petitioners this complaint has been filed by the petitioner for Crl.M.C.23/3005 Page 2 of 9 making a mis-statement in the public prospectus which was filed by the petitioners on 11.04.1997 is barred by limitation. It is submitted that the punishment for making a mis-statement in a prospectus is punishable under Section 63 of the Companies Act which provides punishment of two years. The said Section for the sake of reference is reproduced hereunder:

63. Criminal liability for misstatements in prospectus:-(1) Where a prospectus issued after the commencement of this Act includes any untrue statement, every person who authorised the issue of the prospectus shall be punishable with imprisonment for a term which may extend to two years, or with fine which may extend to 1[fifty thousand rupees], or with both, unless he proves either that the statement was immaterial or that he had reasonable ground to believe, and did up to the time of the issue of the prospectus believe, that the statement was true.

(2) A person shall not be deemed for the purposes of this section to have authorised the issue of a prospectus by reason only of his having given--

(a) the consent required by section 58 to the inclusion therein of a statement purporting to be made by him as an expert, or

(b) the consent required by sub-section (3) of section 60.

3. Section 628 of the Companies Act which is the other provision for which the petitioners are sought to be prosecuted also provided punishment of two years only. The said provision also reads as under:

628. PENALTY FOR FALSE STATEMENTS:If in any return, report, certificate, balance sheet, prospectus, statement or other document required by or for the purposes of any of the provisions of this Act, any person makes a statement -
(a) which is false in any material particular, knowing it to be false; or
(b) which omits any material fact knowing it to be material;
Crl.M.C.23/3005 Page 3 of 9

he shall, save as otherwise expressly provided in this Act, be punishable with imprisonment for a term which may extend to two years, and shall also be liable to fine.

4. It is submitted by the petitioners that for any offence punishable for up to two years the period of limitation is only three years as per the provisions of Section 468 of the Cr.P.C. As such the complaint which has been filed after seven years of the filing of the prospectus is barred by limitation.

5. The petitioners have also relied upon a judgment delivered by this Court in Crl.M.C.1777/2005 titled as Sunair Hotels Ltd. and Anr.

Vs. The Registrar of Companies and Anr. decided on 18.03.2009 wherein in a similar circumstance also a complaint was filed beyond period of limitation, this Court has held:

6. Section 374 of the Companies Act reads as under:

374 - Penalty for contravention of section 372 or 373:- If default is made in complying with the provisions of1[section 372 [excluding sub-sections (6) and (7)] or section 373], every officer of the company who is in default shall be punishable with fine which may extend to2[fifty thousand rupees.

7. Similarly, it will also be appropriate to take note of Section 468 of Cr.P.C.

468. Bar to taking cognizance after lapse of the period of limitation.

(1) Except as otherwise provided elsewhere in this Code, no court, shall take cognizance of an offence of the category specified in sub-section (2), after the expiry of the period of limitation.

(2) The period of limitation shall be-

(a) Six months, if the offence is punishable with fine only;

(b) One year, if the offence is punishable with imprisonment for a term not exceeding one year;

(c) Three years, if the offence is punishable with imprisonment for a term exceeding one year but not Crl.M.C.23/3005 Page 4 of 9 exceeding three years.

1

[(3) For the purposes of this section, the period of limitation, in relation to offences which may be tried together, shall be determined with reference to the offence which is punishable with the more severe punishment or, as the case may be, the most severe punishment.] It was further held:

8. In view of the aforesaid it is apparent that the limitation to take cognizance of the offence alleged to have been committed by the petitioner expired long ago before the filing of the compliant which has been filed sometimes in 2004.
9. The only explanation given by the respondents to justify the delay is that the sanction for lodging the prosecution against the petitioner company was required to have obtained prior to the filing of this complaint which was received from the Department of Company Affairs, Shastri Bhawan, New Delhi. They have also relied upon the provisions of Section 470(3) of the Code of Criminal Procedure and submits that in the circumstances, the period taken by them in obtaining the prior sanction which they say has to be excluded from the period of limitation as provided under Section 468 of the Cr.P.C. Since the sanction was received only on 13.04.2004 and, therefore, filing of the complaint within 6 months thereafter is justified and brings the complaint within limitation.
10. Coming to the judgments which have been relied upon by the petitioner I find that in the case of Vinod Kumar Jain (supra) it has been held:
(4) The petitioner appeared in the trial Court in obedience to the process issued to him but he has challenged the legality and validity of the summoning order through this petition.
(5) The learned counsel for the petitioner has at the outset assailed the cognizance of the complaint by the learned Additional Chief Metropolitan Magistrate on the ground that the complaint was hopelessly barred by time on the date it was presented and the learned Magistrate could not take cognizance of the same without first condoning the delay as envisaged in Section 473 of the Code and that too after notice to the petitioner. Hence, the impugned order, according to him, is vocative of principles of natural justice. Moreover, it betrays total non-application of judicial mind with regard to the facts spelt out by the respondent-complainant in the application made by him under Section 473 of the Code for condensation of delay. As pointed out by him, the cryptic order" and find prima facie grounds to proceed against the accused Crl.M.C.23/3005 Page 5 of 9 under Section 473 Criminal Procedure Code .......", does not disclose whether the learned Additional Chief Metropolitan Magistrate condoned the delay and if so, on what ground.
(6) SUB-SECTION (1) of Section 468 of the Code lays down that except as otherwise provided elsewhere in the Code, no court shall take cognizance of an offence of the category specified in Sub-section (2) thereof after the expiry of the period of limitation prescribed in clauses (a), (b) & (c) of the Sub-section.

Obviously the bar of limitation operates before the court takes cognizance of an offence. Under clause (a). Sub-section (2) of Section 468, the period of limitation is six months if the offence is punishable with fine only as is admittedly the position in the instant case. Section 469 of the Code prescribes the terminus a quo for the commencement of period of limitation. It is the date of the offence or where the commission of the offence was not known to the person aggrieved by the offence, the first day on which such offence cones to the knowledge of such person whichever is earlier. In the instant case, the contention of the respondent-complainant is that he came to know of the commission of offence on 24th January 1981 when he perused the report of the Inspecting Officer Shri O.P. Chadha. Obviously, thereforee, the complaint was hopelessly barred by time on the date of its institution.

(7) Section 473 of the Code, however, provides that notwithstanding anything contained in the foregoing provisions the court may take cognizance of an offence after the expiry of period of limitation provided thereforee if it is satisfied on the facts and in the circumstances of the case that (i) the delay has been properly explained; or that (ii) it is necessary so to do in the interests of justice.

(8) It is thus manifest that if a complaint is prima facie barred by time when it is filed, it becomes necessary for the prosecuting agency to explain the delay and seek condensation of the same. Unless the delay is condoned the court cannot take cognizance of the complaint. In other words, the Magistrate has to apply his mind to the question of limitation at the pre-cognizance stage and satisfy himself that delay has been properly explained or that it is necessary to condone the delay in the interests of justice. The Magistrate cannot hasten to issue the process without first recording his satisfaction that the delay was satisfactorily explained to him or that he was of the view that the condensation of delay was in the interests of justice. It 19 highly doubtful that the court can condone Crl.M.C.23/3005 Page 6 of 9 the delay and thus extend limitation subsequent to the taking of cognizance of the offence. Of course, the condensation of delay may be implied from the act of the Magistrate in taking cognizance after the expiry of the period of limitation and proceeding with the case but the order must be clear and categorical in this respect. He has no power or authority to condone the delay provisionally or ex facie as has been seemingly done in the instant case.

(9) In State of Punjab v. Sarwan Singh, AIR 1981 SC1054, the accused Sarwan Singh was convicted of an offence under Section 406, Indian Penal Code, by the trial Court. However, on appeal having been preferred by him, the High Court set aside his conviction and acquitted him mainly on the ground that the prosecution launched against him was clearly barred by limitation under sections 468 & 469 of the Code. The State went in appeal by special leave to the Supreme Court but the same was dismissed with the following observations which are very pertinent to notice:.

"The object of Criminal Procedure Code in putting a bar of limitation on prosecutions was clearly to prevent the parties from filing cases after a long time, as a result of which material evidence may disappear and also to prevent abuse of the process of the court by filing vexatious and belated prosecutions long after the date of the offence. The object which the statute seeks to subserve is clearly in consonance with the concept of fairness of trial as enshrined in Article 21 of the Constitution. It is, thereforee, of the utmost importance that any prosecution, whether by the State or a private complainant must abide by the letter of law or take the risk of the prosecution failing on the ground of limitation."

(10) Obviously an accused person acquires a valuable right the moment his prosecution is barred by limitation. Hence, that right cannot be taken away except in accordance with the provisions of law. It is, therefore, imperative for the court taking cognizance of the offence to apply its judicial mind as to whether the prosecution has satisfactorily explained the delay in launching prosecution at the pre- cognizance stage i.e. when the Magistrate applies his mind for the purpose of proceeding under Section 200 and the succeeding Sections in Chapter 15 of the Code. Since the discretion vesting in the Magistrate to condone the delay or not has to be judicially exercised, the principles of natural justice require that the accused must be afforded an opportunity before he is called upon to face the prosecution in a time barred Crl.M.C.23/3005 Page 7 of 9 matter. As observed by a Division Bench of this Court in State ( Delhi Administration) v. Anil Puri and others ILR 1979 Delhi 350

6. In the present case, the respondents have submitted that it is only when a balance sheet was filed by the petitioners for the year ending 31.03.2001 that they came to know that the statement made in the prospectus was not correct and accordingly they gave a show cause notice which was given on 21.05.2002 and then they have filed a complaint dated 14.01.2004. It is submitted that the delay had been caused because of obtaining sanction etc. from the department concerned.

7. Even if one takes the case of the respondents at the highest and apply the provision of Section 473 of the Cr.P.C. to the facts of this case, then also once the respondents having come to know about the violation, i.e, on filing of the balance sheet, no where it is stated as to when the said balance sheet was filed, it is also not stated as to whether prior to 31.03.2001 any balance sheet was filed by the petitioner or not and in case such balance sheet was filed then what was the status shown in that balance sheet. It is hard to believe that the petitioner had not filed any balance sheet prior thereto though balance sheet as per the petitioners were filed on year to year basis. Moreover, it is nowhere stated in the complaint as to from which date the limitation starts so as to bring the complaint within limitation. As a matter of fact, the averments made in the response by the respondents are not even forming part of the complaint.

Crl.M.C.23/3005 Page 8 of 9

8. Thus, even the averments made in the complaint are per se false to the knowledge of the respondents and therefore the plea taken by the respondents that this is a case where neither there was any continuing wrong and that the limitation period was continuing till the respondents filed the complaint cannot be sustained. Even otherwise the law has been already discussed by this Court in the judgment quoted above. No contrary judgment has been cited.

9. Taking into consideration that the prospectus in this case was filed on 11.4.1997, filing of the complaint in this case in the year 2004 cannot be justified at all. Thus, the complaint as well as the summoning order issued in this case is set aside and the complaint filed by the respondents is quashed. Consequently, all the proceedings emanating therefrom are hereby quashed.

10. Petition stands disposed of.

MOOL CHAND GARG,J MAY 05, 2009 anb Crl.M.C.23/3005 Page 9 of 9