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 7, Cited by 0]

Gujarat High Court

M/S Alembic Limited Thr.Jarul ... vs State Of Gujarat & on 23 August, 2016

Author: J.B.Pardiwala

Bench: J.B.Pardiwala

                     R/SCR.A/1426/2014                                                      ORDER



                   IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
              SPECIAL CRIMINAL APPLICATION (QUASHING) NO. 1426 of 2014
               [On note for speaking to minutes of order dated 11/12/2014 in
                                    R/SCR.A/1426/2014 ]
                                          With
                       SPECIAL CRIMINAL APPLICATION NO. 1543 of 2014
                                                        With
                       SPECIAL CRIMINAL APPLICATION NO. 1546 of 2014
                                                        With
                       SPECIAL CRIMINAL APPLICATION NO. 1547 of 2014
                                                        With
                       SPECIAL CRIMINAL APPLICATION NO. 3017 of 2014
         ==========================================================
            M/S ALEMBIC LIMITED THR.JARUL UDAYKUMAR VORA & 2....Applicant(s)
                                          Versus
                          STATE OF GUJARAT & 1....Respondent(s)
         ==========================================================
         Appearance:
         NANAVATI ASSOCIATES, ADVOCATE for the Applicant(s) No. 1 - 3
         MR NK MAJMUDAR, ADVOCATE for the Respondent(s) No. 2
         PUBLIC PROSECUTOR for the Respondent(s) No. 1
         ==========================================================

          CORAM: HONOURABLE MR.JUSTICE J.B.PARDIWALA

                                                Date : 23/08/2016
                                           ORAL COMMON ORDER

                 By this Note for Speaking to Minutes, the applicants - original petitioners 
         have pointed out to an arithmetic error in the judgment and order passed by this 
         Court dated 11.12.2014 in the Special Criminal Application No.1426 of 2014 
         and   allied   matters.   It   has  been  pointed   out   that   in   the   para   17,   there   is   a 
         reference of the Special Criminal Application No.3071 of 2014. According to the 
         Note,   the   correct   number   should   be   the  'Special   Criminal   Application  
         No.3017 of 2014'. It has further been pointed out that instead of the Criminal 
         Case No.25122 of 2013, it should be the 'Criminal Case No.35122 of 2013'. 
         The Registry shall carry out the necessary correction in the main order and issue 
         a fresh writ of the judgment and order.




                                                       Page 1 of 2

HC-NIC                                             Page 1 of 10      Created On Thu Aug 25 05:50:54 IST 2016
                                                                                                               1 of 10
                      R/SCR.A/1426/2014                                             ORDER




                 With the above, this Note is disposed of.

                                                                        (J.B.PARDIWALA, J.)
         chandresh




                                              Page 2 of 2

HC-NIC                                     Page 2 of 10     Created On Thu Aug 25 05:50:54 IST 2016
                                                                                                      2 of 10
                    R/SCR.A/1426/2014                                                 ORDER




                    IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

              SPECIAL CRIMINAL APPLICATION (QUASHING) NO. 1426 of 2014


                                                  With
                     SPECIAL CRIMINAL APPLICATION NO. 1543 of 2014
                                                  With
                     SPECIAL CRIMINAL APPLICATION NO. 1546 of 2014
                                                  With
                     SPECIAL CRIMINAL APPLICATION NO. 1547 of 2014
                                                  With
                     SPECIAL CRIMINAL APPLICATION NO. 3017 of 2014
         ================================================================
         M/S ALEMBIC LIMITED THR.JARUL UDAYKUMAR VORA & 2....Applicant(s)
                                     Versus
                       STATE OF GUJARAT & 1....Respondent(s)
         ================================================================
         Appearance:
         MR KS NANAVATI, SENIOR ADVOCATE WITH PRANIT NANAWATI FOR
         NANAVATI ASSOCIATES, ADVOCATE for the Applicant(s) No. 1 - 3
         MR NK MAJMUDAR, ADVOCATE for the Respondent(s) No. 2
         MR LB DABHI, APP for the Respondent(s) No. 1
         ================================================================

                   CORAM: HONOURABLE MR.JUSTICE J.B.PARDIWALA
          
                                         Date : 11/12/2014 
                                       COMMON ORAL ORDER

1. Rule   returnable   forthwith.   Mr.   Dabhi,   the   learned   APP  waives service of notice of rule for and on behalf of the respondent No.1­  State of Gujarat.  Mr. N.K. Majmudar, the learned advocate has entered  appearance   on   behalf   of   the   respondent   No.2   and   waives   service   of  notice of rule.

2. Since   the   issue   involved   in   all   the   captioned   petitions   is  identical, those were heard analogously and are being disposed of by a  Page 1 of 8 HC-NIC Page 3 of 10 Created On Thu Aug 25 05:50:54 IST 2016 3 of 10 R/SCR.A/1426/2014 ORDER common   judgment   and   order.     The   Special   Criminal   Application  No.1426 of 2014 is considered as the lead matter.  

3. By this application, the petitioners­ original accused seek to  invoke the inherent powers of this Court under Section 482 of the Code  of Criminal Procedure, 1973 praying for quashing of the Criminal Case  No.37971 of 2013 pending in the  Court of the learned Chief Judicial  Magistrate, Vadodara.  

4. It   appears   that   the   respondent   no.2,   the   Employees  Provident   Fund   Organization   through   the   Enforcement   Officer   filed   a  private complaint in the Court of the learned Chief Judicial Magistrate,  Vadodara   of   the   offence   punishable   under   Section­14(2A)   of   the  Employees Provident Fund and Miscellaneous Provisions Act read with  para­27AA   of   the   Employees'   Provident   Fund   Scheme,   1952.     The  learned Magistrate vide order dated 06.08.2013 took cognizance upon  the complaint and ordered issue of process against the persons named in  the complaint as accused.

5. The   case   of   the   respondent   no.2   may   be   summarized   as  under:­ 5.1 The     accused   no.1   i.e.   M/s.   Alembic   Limited   is   an  establishment   covered   under   the   Act   and   was   allotted   code  No.GJ/VD/BRD/1053   by   the   complainant.     The   form   5­A   under   para  36A was submitted by the accused and therefore, the provisions of the  Act are applicable to the establishment.  The accused no.2 and 3 are the  Director of the establishment and Chairman respectively.   According to  the complainant, the establishment committed breach of para­24(c) of  the Scheme, 1952.  The foundation of such allegation is that in the year  2009 to be precise on 04.12.2009 an inspection was carried out by the  Page 2 of 8 HC-NIC Page 4 of 10 Created On Thu Aug 25 05:50:54 IST 2016 4 of 10 R/SCR.A/1426/2014 ORDER Officer of the Department and that point of time, it was noticed that the  auditor   appointed   by   the   establishment   was   continued   for   two  consecutive   years.     It   appears   from   the   document   which   is   at  Annexure­'N',  Page­62  of  the   Department   itself  that   the  establishment  was directed to change the auditor for accounting the account every two  years.

6. Mr. K.S. Nanavati, the learned senior advocate appearing on  behalf of the petitioners submitted that the criminal case deserves to be  quashed on a neat question of law.   According to Mr. Nanavati even if  the entire case of the complainant is accepted to be true, the learned  Magistrate committed an error in taking cognizance upon a time barred  complaint.    Mr. Nanavati  has  drawn  my attention   to Section  14(2A),  which provides that such contravention is punishable with imprisonment  which may extend to six months, but which shall not be less than one  month and shall also be liable to fine which may extend to five thousand  rupees.  

7. Mr.   Nanavati   submits   that   considering   the   quantum   of  punishment   provided   under   Section   14(2A),   the   cognizance   ought   to  have been taken by the learned Magistrate within one year from the date  of   commission   of   the   offence.     Mr.   Nanavati   has   placed   reliance   on  section­468 of the Code.

Mr.   Nanavati   has   given   the   particulars   of   each   of   the  complaint in a tabular form, the same is reproduced herein below.



           Sr. Particulars
           No.




                                                Page 3 of 8

HC-NIC                                       Page 5 of 10     Created On Thu Aug 25 05:50:54 IST 2016
                                                                                                        5 of 10
                    R/SCR.A/1426/2014                                                 ORDER



           1    Alembic Limited­ Special Criminal Application No.1426 of 2014

Date of inspection:­ 03.12.2009 and 04.12.2009 (pg.62) Year of alleged offence:­ 2008­2009 Punishment of alleged offence:­ One month minimum Imprisonment upto six months and/or fine upto Rs.5000/­ 2 Bhailal   Amin   General   Hospital   ­   Special   Criminal   Application  No.1543 of 2014 Date of inspection:­ 22.12.2009 and 23.12.2009 (pg.43) Year of alleged offence:­ 2008­2009 Punishment of alleged offence:­ One month minimum Imprisonment upto six months and/or fine upto Rs.5000/­ 3 Paushak Limited ­ Special Criminal Application No.1546 of 2014 Date of inspection:­ 03.11.2010, 01.12.2010 and 06.12.2010 (pg.40) Year of alleged offence:­ 2008­2009 Punishment of alleged offence:­ One month minimum Imprisonment upto six months and/or fine upto Rs.5000/­ 4 Shreno Limited ­ Special Criminal Application No.1547 of 2014 Date of inspection:­ 10.11.2009 and 11.11.2009 (pg.42) Year of alleged offence:­ 2008­2009 Punishment of alleged offence:­ One month minimum Imprisonment upto six months and/or fine upto Rs.5000/­ 5 Pragati Sahakari Bank Ltd. ­ Special Criminal Application No.3017  of 2014 Date of inspection:­ 29.11.2010  Year of alleged offence:­ 2008­2009 Punishment of alleged offence:­ One month minimum Imprisonment upto six months and/or fine upto Rs.5000/­

8. On the otherhand, these petitions are opposed by Mr. N.K.  Majmudar, the learned advocate appearing on behalf of the Department.  Mr. Majmudar would submit that no error not to speak any error of law  could   be   said   to   have   been   committed   by   the   learned   Magistrate   in  taking cognizance upon the complaint.  According to Mr. Majmudar, the  contention as regard the period of limitation should fail because Section  24(c) provides that, 'not only the same auditors should not be appointed  for two consecutive years and not more than two years in a block of six  Page 4 of 8 HC-NIC Page 6 of 10 Created On Thu Aug 25 05:50:54 IST 2016 6 of 10 R/SCR.A/1426/2014 ORDER years.'   In such circumstances referred to above, Mr. Majmudar prays  there be no merit in these petitions, they be rejected.

9. Having heard the learned counsel appearing for the parties  and having gone through the materials on record, the only question that  falls for my consideration is whether the complaints were time barred on  the date, when, the cognizance was taken by the learned Magistrate.

10. Before   adverting   to   the   rival   contentions   canvassed   on  either sides, I may look into the some of the relevant provisions of the  Act as well as the Scheme.  

Para­24(c) of the Scheme, 1952 reads as under:­ "24(c) The same auditors should not be appointed for two  consecutive years and not more than two years in a block of six  years." 

Para­27AA of the Scheme, 1952 reads as under:­ "27AA. Terms and conditions of exemption All exemptions already granted or to be granted hereafter under  section 17 of the Act or under paragraph 27­A of the scheme shall  be subject to the terms and conditions as given in the Appendix A."

Sec.14(2A) of the E.P.F. Act, reads as under:­ "Sec.14(2A)   Whoever contravenes or makes default in complying  with any provision of this Act or of any condition subject to which  exemption was granted under section 17 shall, if no other penalty  is elsewhere provided by or under this Act for such contravention  or non­compliance, be punishable with imprisonment which may  extend to [six months, but which shall not be less than one month,  and shall also be liable to fine which may extend to five thousand  rupees]."



               Section­468 of the Code reads as under:­



                                             Page 5 of 8

HC-NIC                                    Page 7 of 10     Created On Thu Aug 25 05:50:54 IST 2016
                                                                                                     7 of 10
                     R/SCR.A/1426/2014                                                    ORDER



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 sub­section (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   exceeding three years. 

[(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.]

11. Section­468 of the Cr.P.C. provides that no Court shall take  cognizance   of   an   offence   of   the   category   specified   in   Sub­section   (2)  after the expiry of the period of limitation. Section­468(2)(b) provides  that   the   period   of   limitation   shall   be   one   year,   if   the   offence   is  punishable with imprisonment for a term not exceeding one year.

12. The averments made in the complaint as contained in Para­ 6 are as under:­ "(6) That   as   per   provision   mentioned   in   the   revised   condition  number 24(c) mentioned under  Para 27AA of the Employees'  Provident   Fund   Scheme,   1952   (herein   after   referred   to   as  Scheme)   stipulates   "the   same   auditor   should   not   be  appointed for two consecutive years and not more than two  years   in   a   block   of   six   years".    But   in   the   instant   case   the  accused have failed to comply the above mentioned condition and  hence,   the   accused   persons   are   liable   for   prosecution  under  section   14(2A)   of   the   Employees   Provident   Fund   and  Miscellaneous   Act,   1952   read   with   para27AA   of   the  Employees' Provident Fund Scheme, 1952."



                                                    Page 6 of 8

HC-NIC                                           Page 8 of 10     Created On Thu Aug 25 05:50:54 IST 2016
                                                                                                            8 of 10
                   R/SCR.A/1426/2014                                                  ORDER




13. It is fairly submitted by Mr. Majmudar, the learned advocate  appearing on behalf of the Department that the complaint was filed for  the contravention alleged to have been committed in the year 2009.  At  the same time, Mr. Majmudar made an attempt to place reliance on the  averments made in the show­cause notice dated 01.07.2013 issued to  the petitioners wherein it has been stated as under:

"AND WHEREAS it is noticed that during the pending application  for   grant   of   exemption,   M/s.   Alembic   Limited   PF   Trust   has  appointed M/s. V.H. Gandhi & Co. as Auditor for three consecutive  Financial   Years   2006­07   &   2007­08   &   2008­09   and   again  appointed same Auditor for Financial Year 2011­12 and violated  the condition No.24(c) of the said grant of exemption mentioned  in   the   Para   27AA   of   the   Employees'   Provident   Funds   Scheme,  1952."

14. Mr. Majmudar fairly conceded that so far as the averments  relating to appointment of the same auditor for the Financial Year 2011­ 12 is concerned, are not therein in the complaint.

15. Be that as it may, let me assume for the moment that the  same auditor for the Financial Year 2011­12 was appointed, still such  appointment would be in the Financial Year 2011 to be precise in March,  2011.  In such circumstances also, in my opinion, the cognizance could  not have been taken in August 2013.

16. In light of what has been observed above, I am left with no  other option but to take the view that the Magistrate committed an error  in taking cognizance upon the complaints, which were otherwise time  barred.  It is not in dispute that no application under Section 473 of the  Cr.P.C. was filed by the complainant praying for extension of limitation  in certain cases.





                                                Page 7 of 8

HC-NIC                                       Page 9 of 10     Created On Thu Aug 25 05:50:54 IST 2016
                                                                                                        9 of 10
                        R/SCR.A/1426/2014                                                ORDER




         17.               In   the   result,   these   petitions   are   allowed.     The   further 

proceedings of Criminal Case No.37971 of 2013 pending in the Court of  the learned Chief Judicial Magistrate, Vadodara are hereby ordered to be  quashed.

For the selfsame reason, the other complaints should also  fail and consequently, the proceedings of Criminal Cases stated below,  which are pending in the Court of the learned Chief Judicial Magistrate,  Vadodara are hereby ordered to be quashed.

         Sr. Special                 Criminal  Criminal Case 
         No. Application 
          1      SCR.A No.1543 of 2014        Criminal Case No.37972 of 2013 pending in the 

Court of the learned Chief Judicial Magistrate,  Vadodara.

2 SCR.A No.1546 of 2014 Criminal Case No.37970 of 2013 pending in the  Court of the learned Chief Judicial Magistrate,  Vadodara.

3 SCR.A No.1547 of 2014 Criminal Case No.37973 of 2013 pending in the  Court of the learned Chief Judicial Magistrate,  Vadodara.

4 SCR.A No.3071 of 2014 Criminal Case No.25122 of 2013 pending in the  Court of the learned Chief Judicial Magistrate,  Vadodara.

Rule   is   made   absolute   in   all   cases.     Direct   service   is  permitted.

(J.B.PARDIWALA, J.)  aruna   Page 8 of 8 HC-NIC Page 10 of 10 Created On Thu Aug 25 05:50:54 IST 2016 10 of 10