-1-
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CRIMINAL APPELALTEJURISDICTION
WRIT PETITION NO.2739 OF 2006
Sesa Goa Limited & Ors. .. . Petitioners V/s.
State of Maharashtra & Anr. .. . Respondents Mr.A mit Desai with Mr.P.R. Jehangir and Mr.Gopal Krishna Shenoy I/b M/s.Udwadia & Udeshi forPetitioners
Mr.P.A. Pol, APP, forResp. No.1 - State
Mr.Z.T. Andhyarujina I/b V.M . Sharma forRespondent No.2
a/w
WRIT PETITION NO.254 OF 2008
Mr.S. Araki & Ors. .. . Petitioners V/s.
State of Maharashtra & Anr. .. . Respondents Mr.A mit Desai with Mr.P.R. Jehangir and Mr.Gopal Krishna Shenoy I/b M/s.Udwadia & Udeshi forPetitioners
Mr.P.A. Pol, APP, forResp. No.1 - State
Mr.V.M . Sharma forRespondent No.2
CORAM: SMT.NISHITA MHATRE, J.
JUDGEMENT RESERVED ON: JULY 4, 2008
JUDGEMENT DELIVERED ON: DECEMBER 11, 2008
JUDGMENT:
1. These petitions im pugn the order passed on 4.10.2006 by the additional Chief These petitions im pugn the order passed on 4.10.2006 by the additional Chief Metropolitan Magistrate, 40 Court, Girgaum and by the Sessions Court in Criminal th
Revision Application No.509 of 2004. After the Writ Petition No.2739 of 2006 was argued, an ap plication was m a d e on behalf of Respondent No.2 in Writ Petition No.254 of 2008 that the writ petition should be adjourned in order to permit the Counsel ap p e aring for Respondent No.2 to address the Court. The petitions involve the same issue. The parties were aware that they were being heard together and therefore, ought to have been ready to argue the m atter im m e d i ately after the first petition was over. I have, therefore, refused the adjournment.
2. The Petitioner Nos.1 and 2 are public limited com p anies; Petitioner No.2, being a subsidiary of Petitioner No.1. Petitioner No.2 (for short, hereinafter referred to as the ` S IL') was incorporated in 1993 whereas Petitioner No.1 (for short, hereinafter referred to as the ` S GL') has be en in existence for wellover two decades. SGL currently holds 88.25%of the shares of SIL.
3. Respondent No.2 claims to own 57450shares of SIL and contends that she is a shareholder of both SGL and SIL. She filed a com plaint on 8.7.2003 against both the com p anies and the Directorsof SGL, some of whom were also on the Board of SIL. The allegations m a d e in the com plaint were that the Co m p anies had com m itted offences under section 73 of the Co m p anies Act, 1956 as wellas u/s 403 and 406 r/w section 34 of the Indian Penal Code . Four transactions have been set out in the com plaint on the basis of which the allegations have be en m a d e . It is contended that monies were paid by the com plainant to SIL in 1993 pursuant to a 'preferential offer' docu m ent dated 28.8.1993. It is contended that the Preferential Offer" docum ent indicated that the shares of SIL would be listed on the stock exchange. The com plainant had believed the promise held out in the preferential offer docu m ent issued by SIL in 1993 and was induced into purchasing its shares. It is alleged that SIL had breached this promise and had thereby com m itted criminal misap propriation and criminal breach of trust. Besides that, according to the com plainant, these acts or omissions of the petitioners' a mount to a violation of section 73 of the Co m p anies Act (for short, hereinafter referred to as 'section 73'). The second transaction spoken -3-
of in the com plaint is that on 5.6.2003, SGL had sought to buy the shares of SIL at a price of Rs.30/- knowing ful well that SIL had failed to list its shares on the stock l
exchange . This according to the com plainant was in breach of the statutory requirements of section 73 as that section contem plates return of monies with interest @ 15%, in case of failure to listthe shares on the stock exchange. This m e ant that the rate ought to have be en approximately Rs.57/- per share instead of which shares were purchased at a value of Rs.30/- by SGL. The third transaction which is objected to by the com plainant is the sale of pig iron and the iron ore plant of SGL to SIL at an exaggerated price. The com plainant claimed that money was siphoned out from SIL into SGL, resulting in offences of criminal misap propriation and criminal breach of trust. The fourth transaction which is objected to is the sale of pig iron ore by SGL to SIL at a price which according to the com plainant was steep, resulting in siphoning of monies from SIL to SGL which constituted offences u/s 403, 406 r/w section 34 of the Indian Penal Code . The Directorsof SGL, some of whom were also the Directorsof SIL have be en accused by the com plainant as they were 'officers in default' within the m e aning of the Com p anies Act which could be seen by piercing the corporate veil of the two com p anies, SGL and SIL.
4. It has be en m entioned in this com plaint that Respondent No.2 has also filed criminal com plaint No.4/S/2000currentlynumb ered as C.C . No.111/SW/2005pending in the same Court. This com plaint was filed on 15.1.2000. The com plainant has alleged that offences under sections 63, 68 r/w 64, 65 and 67 of the Com p anies Act and sections 403, 406, 420 and 120Bof the Indian Penal Code have be en com m itted. Cognizance was taken of this com plaint and the learned Magistrate has issued process under sections 63 and 69 of the Com p anies Act and section 415 r/w 420 of the Indian Penal Code against the accused Nos.1 to 4, some of whom are the Directors on the Boards of SIL and SGL. The order issuing process was challenged unsuccessful by the Petitionersup to the Supreme Court.
ly
5. The learned Magistrate has issued process in the second com plaint i.e . the com plaint filed in 2003 and that order has be en confirmed by the Sessions Court. It is this order which is challenged in the present petition.
6. Counsel have advanced arguments on five m ain issues viz: (i) the powers of the high court u/s 482 CrPC; (ii) limitation; (iii) whether the acts or omissions of the petitioners constitute offences u/s 403 and u/s406 IPC; (iv) whether any offence has been com m itted u/s73 of the Co m p anies Act; (v) whether the directors who have allegedly com m itted offences are 'officers in default' u/s.5 of the Co m p anies Act; and (vi) whether the directorsare vicariously liable forthe offences, if any, com m itted by the com p anies.
The powers of this Courtu/s 482
7. It is well settled in a catena of judgments that the High Courts should refrain from using their powers u/s 482 of the CrPC. In case such powers are to be used they should be used sparingly and in the rarest of rare cases, not to stifle a legitimate prosecution. The Court must consider whether the uncontroverted allegations contained in the com plaint, prima facie, constitute offences. The submission of Mr. Andhyarujina, the learned counsel forthe Respondent is that the powers of this Court u/s 482 are to be exercised under extraordinary circumstances. The quashing of a com plaint under extraordinary powers of the High Court u/s 482 of the CrPC is not a normal relief which should be granted by the High court. The learned counsel relies on the decision in the case Som Mittal v/s. Government of Karnataka, 2008 Cr.L.J. 1927of the 3-Me m b er bench of the apex court. He also relies on the judgment in the case of State of Haryana v/s. Bhajanlal, AIR 1992 SC 604 where the apex Court has -5-
enunciated 7 categories of cases in which the High Court ought to exercise its powers vested under 482 of the CrPC. It is submitted that the present case does not fallinto any of the categories enlisted in Bhajan Lal's case (supra) and, therefore, the petitions ought to be dismissed. Apart from this, the learned counsel submits that when this Courtconsiders a m atter u/s 482 of the CrPC it is not necessary to determine whether the charges alleged in the com plaint would end in conviction. Reliance is placed on the judgment in the case of Stree Atyachar Virodhi Parishad v/s. Dilip Nathumal Chordia, 1989(1) SCC 715.
8. On the other hand, the learned counsel for the Petitioners, Mr. Desai submits that the com plaint smacks of m alafides and it is well settled that the powers of this Court u/s 482 of the Code are sufficiently wide to quash prosecutions which are founded on m alafides. The learned counsel submits that the com plaint is an abuse of the process of law and is an attempt to coerce SGL/SIL to pay to the Respondent huge a mounts of money in respect of the shares that she holds in SIL. It is submitted that although the shares of SIL were allotted to the Respondent in 1993 she took no action in connection with her grievances til late 1999 by l which time the
m anag e m e nt of the com p anies had changed thrice. It is also submitted that in Writ Petition No.1280 of 1999filed by the Respondent, the Division Bench of this Court while dismissing the Writ Petition, observed that if there was a breach of promise to listthe securities, as alleged by the Petitioners i.e . the Respondent herein, she would have remedies under the Contract Act or under the provisions of the Com p anies Act. The learned Counsel points out that no action has been initiated by the Respondent under the provisions of the Indian Contract Act. Criminal Com plaint No.4/S/2000 alleging violation of the provisions of section 63 and 68 of the com p anies Act and various other sections with respect to the alleged misstatements contained in the preferential offer docum ent of 28.8.1993 has already be en filed in January 2000. He submits that the m alafides of Respondent No.2 are ap p arent from the fact that she has im pleaded the Directorswho had joined the Board of Directorsof the Com p anies between February 1993 and April 2003, none of whom had anything to do with the preferential offer docum ent or transactions prior to their joining the Board. The learned counsel draws my attention to the fact that the Respondents have voluntarily acce pted the offer by tendering m erely 531950shares to SGL at a price of Rs.30/- out
of her entire shareholding. She has held on to 57450 shares only to m aintain actions against the com p anies, according to the learned counsel. The learned counsel then submits that although originally only 57450 shares of SIL were allotted to Respondent No.2, she acquired additional shares through off- ark transactions resulting in an m
aggregate holding of 589400 shares. He also submits that no civil remedy has been initiated by the com plainant til today.
l
9. In the case of Bhajan Lal (supra), the Supreme Court has enlisted by way of illustrations 7 categories of cases in which High Court ought to exercise its jurisdiction u/s 482 of the CrPC, thus:
102. In the backdrop of the interpretation of the various relevant provisions of the Code under Chapter XIV and of the principles of law enunciated by this Court in a series of decisions relating to the exercise of the extraordinary power under Article 226 or the inherent powers under Section 482 of the Code which we have extracted and reproduced above, we give the fol lowing categories of cases by way of illust ration wherein such power could be exercised either to prevent abuse of the process of any court or otherwise to secure the ends of justice, though it m ay not be possible to lay down any precise, clearly defined and sufficiently channelised and inflexible guidelines or rigid formulae and to give an exhaustive listof myriad kinds of cases wherein such power should be exercised.
Where the allegations m a d e in the first information report or the com plaint, even if they are taken at their face value and acce pted in their entirety do not prima facie constitute any offence or m ake out a case against the accused.
Where the allegations in the firstinformation report and other m aterials, if any, accom p anying the FIR do not disclose a cognizable offence, justifying an investigation by police officers under Section 156(1) of the -7-
Code exce pt under an order of a Magistrate within the purview of Section 155(2) of the Code .
Where an uncontroverted allegations m a d e in the FIR or com plaint and the evidence collected in support of the same do not disclose the com m ission of any offence and m ake out a case against the accused. Where the allegation in the FIR do not constitute a cognizable offence but constitute only a non-cognizable offence, no investigation is permitted by a police officer without an order of a Magistrate as contmplated under Section 155(2) of the Code .
Where the allegations m a d e in the FIR or com plaitn are so absurd and inherently im probable on the basis of which no prudent person can ever reach a just conclusion that there is sufficient ground for proceeding against the accused.
Where there is an express legal bar engrafted in any of the provisions of the Code or the concerned Act (under which a criminal proceeding is instituted) to the institution and continuance of the proceedings and/or where there is a specific provision in the Code or the concerned Act, providing efficacious redressforthe grievance of the aggrieved party. Where a criminal proceeding is m anifestly attended with m alafide and/or where the proceeding is m aliciously instituted with an ulterior motive for wreaking vengeance on the accused and with a view to spite him due to private and personalgrudge.
103. We also give a note of caution to the effect that the power of quashing a criminal proceeding should be exercised very sparingly and with circumspection and that too in the rarestof rare cases; that the court willnot be justified in e m b arking upon an enquiry as to the reliability or genuineness or otherwise of the allegations m a d e in the FIR or the com plaint and that the extraordinary or inherent powers do not confer an arbitrary jurisdiction on the courtto act according to its whim or caprice.
10. In the present case, the submission of the learned counsel forthe petitioner is that the present criminal proceedings fallwithin the a m bit of the illustration contained th
in the 7 category of cases. It must be noted here that the earlier com plaint filed by Respondent No.2 i.e . cc No. 4/S/2000 is with respect to offences com m itted u/s 63 and 68 of the Com p anies Act. They relate to the same preferentialofferdocu m ent of 28.8.1993. The contentions raised in the present com plaint could thus have be en incorporated in the earlier com plaint. However, the Respondent forthe reasons best known to her has chosen to file two separate com plaints with respect to the same docum ent, three years apart. The earlier com plaint significantly alleges that offences have been com m itted by the Petitioners u/s 403 and 406 of the Indian Penal Code in respect of the ap plication monies, apart from them having com m itted offences u/s 420 Indian Penal Code . No process was issued under 403, 406 and that order has not been challenged by the Respondent. In the earliercom plaint again, the provisions of section 73 of the Co m p anies Act have been invoked in response to an ap plication m a d e by one of the Directorsto challenge the order u/s 319 of the CrPC. No charges have be en framed under section 73 as yet although it app e ars that Respondent No.2, through her constituted attorney, had insisted that charges be framed under this provision of law. The m alafides are also evident from the fact that the Respondent instead of having additional charges framed in the earlier com plaint has filed a fresh com plaint against the Petitioners. In fact it must be noted that the foundation of the earlier com plaint filed in the year 2000 and that of the present one is the same : the preferential offer docu m ent of 1993. Although the respondent had tried to establish that offences had be en com m itted by the petitioners under sections 403 and 406 IPC as also u/s73of the Com p anies Act, process was not issued with regard to the alleged offence under these sections. Significantly, the respondent has not challenged the order refusing to issue process under these sections. Instead, the respondent has abused the process of law by filing a second com plaint in 2003forthe same offences. This act of the respondent is ap p arently actuated by m alafides. In my view, therefore, the submissions of the learned counsel forthe Petitionersmust be acce pted.
11. This is an e minently fit case in which the powers vested in this Court u/s 482 of the CrPC should be exercised. Apart from this, the offences have not be en established as I shallpresently discuss and therefore, the com plaint must be quashed. -9-
LIMITATION
12. The next question which must be considered is that of limitation. Section 468 of the CrPC contem plates a bar to taking cognizance of an offence after expiry of the period of limitation. The offences alleged in the com plaint are u/s 73 of the Com p anies Act and Sections 403 and 406 of the Indian Penal Code . The limitation prescribed fortaking cognizance of offences com m itted under section 73 is one year, whereas for sections 403 and 406 of the Indian Penal Code it is three years. The learned counsel forthe Petitioners has urged that if section 73 is m a d e ap plicable to the preferentialofferdocum ent of August 1993, the com plaint is barred by nearly nine years for which there is absolutely no explanation in the com plaint. He submits that the alleged offence described in the com plaint is not a continuing offence and, therefore, the com plaint is barred by limitation. As regards sections 403 and 406, he submits that the alleged entrustment of monies and non-repay m ent of the same resulting in an alleged conversion are not continuing offences. The offence allegedly has taken place in 1993when the Respondent has sold her shares ofSIL to SGL @ Rs.30 on the basis of the preferential offerdocum ent of 1993. He therefore submits that the com plaint is barred by limitation. He relies on the judgm ents of the Supreme Court in the cases of State of Punjab v/s. Saran Singh, AIR 1981 Supreme Court 105, Mahipal Singh v/s. State, 1986 Cr.L.J. 1851 and Dinbandhu Banerjee v/s. Nandini Mukherjee, 1994 Cr.L.J. 422. The learned counsel also points out that the delay in filing the com plaint cannot be condoned u/s 473 much after cognizance has been taken of the com plaint. He urges that delay can be condoned only prior to taking cognizance of the offence. He relies on the judgment of the learned Single Judge of this Court in the case Kirloskar Cumins v/s. Mayur Jamnadas in Criminal Revision Application No.178 of 1997delivered in January 2007.
13. Per contra, the learned counsel for the Respondent has submitted that the offences alleged against the petitioners are continuing offences as contem plated under the provisions of section 472 of the CrPC. He submits that the very fact that the Petitioners had not com plied with their promise contained in the preferential offer docum ent to list the shares of SIL, and the shares were unlisted at least til 5.6.2003, l
would indicate that the offences u/s 73 and section 406 were continuing offence. He submits that the monies of the shareholders of SIL had been entrusted to the com p any in a separate account and therefore they a mount to continuing offences. The learned counsel then urges that the provisions of section 73 are akin to the provisions of the Employees Provident Fund and Miscellaneous Provisions Act which is social welfare legislation as construed by the ap ex Court. The learned counsel buttresses his argum ents by relying on the judgm ents in the case of Bhagirath Kanoria v/s. State of M.P., AIR 1984 Supreme Court 1688 and Japani Sahoo v/s. Chandra Sekhar Mohanty AIR 2007 Supreme Court841. He contends that the judgments relied on by the learned counsel forthe Petitioners, in fact support his case that the offences alleged against the Petitioners are continuing offences for which there is no prescribed period of limitation. He submits further that in the light of the allegations contained in the com plaint that there is a possibility that the trial Court would frame charges against the Petitioners under the provisions of section 409 of the Indian Penal Code and in such an event the provisions of limitation contained in section 468 of the CrPC can never be m a d e applicable. He places reliance on the judgm ent in the case of the Supreme Court in the State of West Bengal v/s. Laisal Haque, AIR 1989 SC 129 where it has been held that issuance of a sum mons under specific sections cannot be a ground for dismissal of a com plaint on the ground of limitation since a person sum moned under that section of the Indian Penal Code could be charged under any other section which does not attract the provisions of limitation.
14. In my opinion, the com plaint is clearly barred by limitation. The offences - 11 -
alleged against the Petitioners relate to the preferential offer docu m ent issued in 1993. The Respondent has claimed that there is a promise contained in that offer docum ent to listthe shares of SIL on the stock exchange . This has not been done till date and, therefore, the provisions of section 73 have be en breached. A perusal of the offer docum ent indicates that clause D of 2.2 which contains one of the objects and purposes of the offer stipulates that it was initially envisaged by SIL that its shares would be listed on the Stock Exchange through a public issue within a time frame of 12 to 18 months. Since this was not possible, the shareholderswere given an option to selltheir shares of SIL to SGL at a price of Rs.30/- per share. Thus, the period during which the shares of SIL were to be listed, was within 12 to 18 months. Undisputedly, the com plainant had acquired the shares of SIL in 1993 and therefore, at best, going by the offer docu m ent the shares should have be en listed on the Stock Exchange after 12 to 18 months. Ad mittedly, this was done. Therefore, the alleged offence was com plete 18 months after the shares of SIL were purchased by the respondent. Undoubtedly, this offer docum ent was only limited to the shareholders of SGL and Respondent No.2 being one such shareholder, had acce pted the offer m a d e to purchase the shares of SIL in 1993 itself. The non-listing of the shares according to the com plainant a mounts to an offence. If that is acce pted then the offence has be en com pleted in mid 1995. The present com plaint has been filed in 2003, wellbeyond the period of limitation.
15. The other allegation against the Petitioners is that they had com m itted an offence u/s 73 of the Act when SGL and its Directorshad sought to buy the shares of SIL from the shareholders of SIL at a price of Rs.30 in breach of the statutory requirements of section 73. Again, this breach relates to the preferential offer docum ent of 1993and therefore, the com plaint with regard to that offence is barred by limitation. As regards offences under sections 403, 406, the allegations in the com plaint relate to the sale of pig iron plant by SGL to SIL at an exaggerated price and the sale of iron ore by SGL to SIL at a very high price. These acts, according to the respondent, resulted in the siphoning of monies of SIL to SGL constituting offences of criminal misappropriation and criminal breach of trust. Apart from this, the Petitioners have not returned the monies of the Respondent used for the purchase of shares of SIL, with interest@15%as stipulated in section 73 and, therefore, it a mounts to criminal misappropriation and criminal breach of trust, urges the learned counsel for the respondent. Assuming these allegations are wellfounded, they allrelate to incidents which occurred in 1993 and, therefore, the com plaint is barred by limitation. It is well settled that the purpose of specifying the period of limitation in the Criminal Procedure Code is to prevent parties from abusing the process of law by filing vexatious and belated prosecutions when m aterial evidence m a y not be available foreffectively disposing of the case.
16. The submission of the learned counsel for the Respondent that these are continuing offences also cannot be acce pted. While dealing with the offence u/s 406 of the Indian Penal Code, the Calcutta High Court in the case of Mahipal Bahadur Singh (supra), was dealing with a case where the allegations against the Petitioners were in respect of an offence u/s 406 Indian Penal Code , based on audit reportsforthe year ending 31.3.1975and 31.3.1976. The Calcutta High Court held that these offences of criminal breach of trust had been com m itted once and for all. There was no question of furtherdisobedience or non-com pliance and therefore, the offence u/s 406 could not be considered to be a continuing offence on the ground that had the deposits been m a d e in the scheduled banks within the stipulated time they would continue to earn interest. Similarly, in the case of Deenbandhu Banerjee (supra), the Calcutta High Courthas observed thus:
- 13 -
" 10. Now let us look to the language of the relevant parts of Section 403 and Section 405 of the Indian Penal Code for ascertaining whether the offence of dishonest misap propriation or for that m atter, criminal breach of trustis a continuing offence. Dishonest misap propriation or conversion to one's own use is the crux of the offence of dishonest misappropriation punishable under Section 403, I.P.C . Now, the dictionary m e aning of the word ` m isa p propriate' is ` t o put to a wrong use; to take dishonestly for oneself' (vide , Cha m b ers Twentieth Century Dictionary). The dictionary m e aning of the word ` a p propriate' is ` t o m ake to be the private property of anyone, to take to oneself as one's own' (ibid) . It is thus evident that every wrong use willnot necessarily be misap propriation. Misappropriation rather m arks the point where the transition takes place from non- offending possession, controlor use to offending or dishonest possession, control or use. It is this transitional phenom enon and this process of transformation which converts the possession or use of a property to dishonest misappropriation. Once this transitional phenom enon, that is, the process of transformation is com plete and dishonest misap propriation takes place the subsequent wrong user of the property or the continuance of such wrong user is not a part of the phenom enon of misappropriation although such continuance of ser or repetition of user m ay be also morally and legally wrong. But then such subsequent wrong user or continuance or repetition of the offence of dishonest misappropriation as defined in Section 403. The same feature of transitional phenom enon of converting the com plexion of the possession or user m arks the precipitation and com pletion of the offence of criminal breach of trustmust be tainted at the point of its com m ission by a process of transformation, by a transitional phenom enon converting the com plexion of the possession, user or dealing of the property and once that transitional phenom enon is over and the conversion is com plete by answering at that a mount the definition of dishonest misappropriation or criminal breach trust as contained in the relevant section of the Indian Penal Code , the subsequent continuance of the possession, user or dealing of the property even if it is morally wrong and legally untenable willbe lacking the transitional factor of contem poraneous conversion of the com plexion of the user from one type to a different type and therefore it cannot be said that the subsequent user is a continuing offence of the same type which was initially com m itted in changing the com plexion of user. In order to constitute a continuing offence the acts com plained of must at every mo m ent of continuance reflect all the ingredients necessary for constituting the offence. As we have seen conversion or transitional pheno m enon of com plexional change of the user being one of the salient ingredients of the offence of dishonest misappropriation or for that m atter, criminal breach of trust, such transitional pheno m enon obviously cannot recur or endure after the conversion or change of com plexion of the user is com plete. In the circumstances it cannot be said that retention or subsequent dealing of the misappropriated property, although wrong, will constitute any such offence as stated above because the definition of such offence does not m ake such wrongful subsequent use a continued part or a repetition of the offence. I have therefore no hesitation to hold that the offence of dishonest misap propriation defined in Section 403or the offence of criminal breach of trust defined in Section 405, I.P.C . is not a continuing offence because such offence, by definition, takes place where an act is com m itted once and forall.
11. In this connection, the learned Advocate for the petitioner has referred to the decision of the Supreme Court in State of Punjab v. Sarwan Singh, AIR 1981 SC 1054: (1981) Cri LJ 722) where the Supreme Court upheld a finding that a prosecution for an offence under Section 406, I.P.C . was barred by limitation. It has be en submitted by the learned Advocate for the petitioner that had an offence punishable under Section 406, I.P.C . been a continuing offence the Supreme Court in that case would not have held that the prosecution in respect of the offence punishable under Section 406 was barred by limitation. The learned Advocate for the opposite party, on the other hand, very strenuously argued that the Supreme Court in that decision did not in fact at all consider or decide whether an offence under Section 406, I.P.C . was a continuing offence or not and that the Supreme Court rather proceeded on a priori assumption that the said offence was not a continuing offence and as such the said decision cannot be considered to be an authority on the question whether an offence under Section 406, I.P.C . is a continuing offence or not. It is further submitted on behalf of the opposite party that nothing in the said decision also should be taken as an obiter dictum of the Supreme Court. In this connection, he also referred to the FullBench decision of the Punjab and Haryana High Court in Balram Singh v. Sukhwant Kaur, 1992Cri LJ 792 in support of his argument that the offence of criminal breach of trustis a continuing offence. I have however already elaborately discussed, supported by reasons, as to why an offence of dishonest misap propriation or criminal breach of trust is not a continuing offence and I have held this indep endently even without taking any support from the Supreme Court decision in State of Punjab v. Sarwan Singh (1981 Cri L.J. 722) (supra). In spite of the view taken by the Punjab and Haryana High Court in Balram Singh (supra) I a m inclined to hold for reasons discussed earlierthat the offence of dishonest misappropriation or criminal breach of trust is not a continuing offence and in this regard I receive support from another Singh Bench decision of this Court in Mohipal v.s State, 1986 Cal Cri LR 1. I, therefore, find that the prosecution in this case is barred by limitation and forthis reason the proceeding in the Court below must be quashed. The other questions raised in this revisional ap plication are however not considered or decided by m e as I find that on ground of limitation the proceeding in the Court below must be quashed. The revisional ap plication is accordingly allowed and the proceeding in the Courtbelow is quashed. "
17. I am in respectful agree m ent with views expressed in the aforesaid judge m ents. Moreover the contention of the learned counsel forthe respondent that the com plaint ought not to be dismissed because there is likelihood that a charge would be framed u/s 409 IPC which would then m e an that the com plaint was filed within limitation is without m erit. Whether a com plaint has be en filed within the prescribed period of limitation cannot be decided on a hypothesis or conjecture that - 15 -
an additional charge could be framed at some point in time. The issue of limitation must be decided on the basis of the com plaint as it is filed. I find that the com plaint is barred by limitation and therefore, ought to be dismissed. The issuance of process against the Petitionersis bad in law and is required to be quashed.
18. Although it would not be necessary for m e to consider the m atter on m erits, once I have taken the view that the com plaint is barred by limitation, in m y opinion, it would be ap propriate to decide allthe issues raised by Counsel forthe parties. Sections 403, 406 of the Indian Penal Code :
19. Mr. Desai urges that the allegations in the com plaint do not fulfilthe essential ingredients of these sections of the Indian Penal Code and therefore, no offence has been com m itted by the Petitionersunder the aforesaid sections. The learned counsel submits that the scope of section 403 is that a person who has dishonestly misappropriated the property must convert it for his own use. Section 406 is the punishing section for the offence of criminal breach of trust. Criminal breach of trust has be en defined u/s 405 of the Indian Penal Code . The learned counsel points out that the essential ingredient of section 405 is that a person must be entrusted with property or have dominion over the property before it is dishonestly misappropriated or converted to his own use. He relies on the judgm ents in the cases of U. Dhar v. State of Jharkhand & anr., (2003) 2 SCC 219 C.M. Narayan Ittiravi Na m budiri v. State ;
of Travancore-Cochin, AIR 1953 Supreme Court478; The State of Gujarat v. Jaswantlal Nathalal, AIR 1968 Supreme Court 700; Velji Raghavji Patel v/s. State of Maharashtra, AIR 1965 Supreme Court 1433, etc. besides the judgm ent of the Assam High Court in the case of Mahabir Prasad Goradia v/s. The State of Assam , 1961 (2) Cr.L.J. 457 and of the Madhya Pradesh High Court in the case of State of M.P. vs. Pramode Mategaonkar, 1965 Cr.L.J. 562 to highlight the scope of the word ' entrustment' used in section 405 of the Indian Penal Code .
20. In U.Dhar (supra), the Supreme Courthas held as follows: " 5. In our view, what is relevant is that the contract between TCPL and the com plainant is an indep endent contract regarding execution of certain works and even assuming the case of the com plainant to be correct, at best it is a m atter of recovery of money on account of failure of TCPL to pay the a mount said to be due under the contract. The com plainant has alleged that TCPL has already received the money from SAIL forthe work in question and it has misappropriated the same forits own use instead of paying it to the com plainant and it is forthis reason that the offences are alleged under Sections 403, 406 and 420 etc.
6. The courtsbelow have overlooked the fact that the contract between Bokaro Steel (a unit of SAIL) and TCPL is a separate and indep endent contract. The contract between the com plainant and TCPL is altogether a different contract. The contractual obligations under both the contracts are separate and independent of each other. The rights and obligations of the parties i.e. the com plainant and TCPL are to be governed by the contract between them forwhich the contract between TCPL and Bokaro Steel (SAIL) has no relevance. Therefore, even if Bokaro Steel has m a d e the pay m ent to TCPL under its contract with the latter, it willnot give rise to plea of misap propriation of money because that money is not money or mova ble property of the com plainant.
7. Further, Section 403 uses the words " dishonestly" and " m isap propriate" . These are necessary ingredients of an offence under Section 403 IPC. Neither of these ingredients is satisfied in the facts and circumstances of the case. In para 14 of the com plaint, the com plainant has stated as under:
" .. . Release of pay m e nts to the com plainant was never dependent on the pay m e nt released by Bokaro Steel Plant, a unit of SAIL to TISCO growth shop and TCPL."
8. Thus, ad mittedly, the two contractsare independent of each other and pay m e nt under one has no relevance qua the other. It cannot be said that there is any dishonest intention on the part of the ap p ellants nor can it be said that TCPL or the ap p ellants have misappropriated or converted the movable property of the com plainant to their own use. Since the basic ingredients of the relevant section in the Indian Penal Code are not satisfied, the order taking cognizance of the offence as wellas the issue of sum mons to the app ellants is wholly uncalled for. Such an order brings about serious repercussions. So faras the ap p ellantsare concerned, when no case is m a d e out for the alleged offences even as per the com plaint filed by the com plainant, there is no reason to permit the app ellantsto be - 17 -
subjected to trialforthe alleged offences. Hence, the app e al is allowed. The im pugned orders of the High Court as well as of the Chief Judicial Magistrate are hereby ordered to be quashed. "
21. In C.M. Narayanan (supra), the Supreme Courthas observed: .. . .to constitute an offence of criminal breach of trustit is essential that the prosecution must prove first of all that the accused was entrusted with some property or with any dominion or power over it. It has to be established further that in respect of the property so entrusted, there was dishonest misap propriation or dishonest conversion or dishonest use or disposal in violation of a direction of law or legal contract, by the accused himself or by someone else which he willingly suffered to do. It fol lows almost axiom atically from this definition that the ownership or beneficial interest in the property in respect of which criminal breach of trust is alleged to have be en com m itted, must be in some person other than the accused and the lattermust hold it on account of some person or in some way forhis benefit.
22. In Jaswantlal Nathalal's case (supra), the Supreme Court has observed that there must be a trustor an obligation annexed to the ownership of the property and confidence reposed in and acce pted by the owner forthe benefits of another before there can be any entrustment or dominion over the property. It has be en observed thus:
" 8. The term " entrusted" found in Section 405 IPC governs not only the words "with the property" im m e di ately fol lowing it but also the words "or with any dominion over the property" occurring thereafter see Velji Raghvaji Patel v. State of Maharashtra 1. Before there can be any entrustment there must be a trust m e aning thereby an obligation annexed to the ownership of property and a confidence reposed in and acce pted by the owner or declared and acce pted by him forthe benefit of another or of another and the owner. But that does not m e an that such an entrustment need conform to allthe technicalities of the law of trust see Jaswantrai Manilal Akhaney v. State of Bombay . The expression " entrustment" carries with it the im plication that the person handing over any property or on whose behalf that property is handed over to another, continues to be its owner. Further the person handing over the property must have confidence in the person taking the property so as to create a fiduciary relationship between them . A m ere transaction of sale cannot a mount to an entrustment. It is true that the Government had sold the ce m ent in question to BSS solely for the purpose of being used in connection with the construction work referred to earlier. But that circumstance does not m ake the transaction in question anything other than a sale. After delivery of the ce m ent, the Government had neither any right nor dominion over it. If the purchaser or his representative had failed to com ply with the requirements of any law relating to ce m ent control, he should have be en prosecuted forthe same . But we are unable to hold that there was any breach of trust.
9. A case somewhat similar to the one before us ca m e up for consideration before a Division Bench of the Calcutta High Court in Satyendra Nath Mukherjiv. Emperor These are the facts of that case. One .
Satya Sunder Mitra was a contractor. He was granted a permit by the Executive Engineer, A.R.P. (Shelters), construction division, to purchase seven tons of ce m ent from Balmer Lawrie and Com p any . The permit was granted on the condition that the ce m ent was to be used in the work connected with the construction of shelters, which work he had contracted to do for the Executive Engineer. The finding in the case was that with the help of an e m ployee of Mitra and Chaudhuri who were banians of Balmer Lawrie and Co m p any , six tons of ce m ent were diverted and disposed of for another purpose. The trial court convicted Satya Sunder Mitra under Section 406 IPC and another forabetting the offence com m itted by Satya Sunder Mitra. The High Court allowed their ap p e al, holding that there was no entrustment of the ce m ent in question within the m e aning of the term as used in Section 405 of Indian Penal Code . In the course of the judgm ent it was observed:
" The permit was granted in accordance with the system of control established under the Defence of India Rules, under which an order has been issued by the Government of India preventing selling agents such as Balmer Lawrie and Co m p any from delivering any ce m ent except under instructions from the Government or from the Ce m e nt Adviser. The transaction, so far as the contractor is concerned, was one of purchase and the property in the ce m ent clearly passed to him . No doubt he could not have obtained the permit through the Executive Engineer if it had not been intended that the ce m ent should be used forthe purpose directed by the Engineer, but, in our opinion, in no sense can it be said that there was any entrustment either of the property or of any dominion over the property."
We are of the opinion that the legal position is as explained in that decision."
23. In Velji Raghavji Patel's case (supra), the Supreme Court was considering a case under the provisions of section 405 and 409. The Supreme Court observed that before a person can be said to have com m itted an offence of criminal breach of trust, it must be established that he was either entrusted with the property or entrusted with the dominion over the property which he is said to have converted to his own use. The m ere existence of a person's dominion over the property is not enough. It must furtherbe shown that his dominion was the resultof entrustment. - 19 -
24. The learned counsel forthe Respondent has contended that the provisions of section 403, 406/409 are ap plicable to the facts of the present case as SGL and its Directorshave systematically siphoned off monies from SIL so as to cause a wrongful gain to the Board of Directorsand lossto the shareholdersof SIL. The learned counsel submits that wrongfuluse of the property need not be forthe person's own use but he m ay use it forthe benefit of somebody else. According to the learned counsel, SGL and its Directors, knowing ful wellthat they had defaulted in listing the shares of SIL on l
the stock exchange, used the money invested by original subscribers of the shares of SIL. This money, according to him , was entrusted to the Com p any by its shareholders and remained so, owing to the shares of SIL being unlisted over a period of time. He submits that the Directorshad com plete dominion over the unlisted shares of SIL and since the shares remained entrusted with them , they had com m itted offences punishable under section 406 as they had converted the money to their own use. According to him , the transactions between the com p anies and its initial subscribers of shares is not a simple transaction of purchase/sale of shares but is a transaction of entrustment of funds and continues to remain so til the shares are allotted to the l
subscribers and these shares are then listed on the stock exchange which have be en specified. The learned counsel places reliance on the judgm ent of the apex Court in the case of J.M. Desai v/s. State of Bombay , AIR 1960 Supreme Court889where it has been held that to establish a charge of criminal breach of trust, the prosecution is not obliged to prove to the hilt the precise mod e of conversion, misap propriation or misapplication of the property entrusted to him or over which he has dominion. The learned counsel then places reliance on the judgment in the case of Turner Morrison & Co. Ltd. V/s. K.N. Tapuria & Ors., 1993(3) BCR 187 which according to him reiterates the proposition laid down by the Supreme Court in J.M. Desai (supra). He then relies on the judgm ent in the case of Jaswantrai Maniklal Akhne v/s. State of Bombay reported in AIR 1956 SC 575. Special e m p h asis is laid by the learned Counsel for the respondent on the ratio in the judgment of R.K. Dalmia v/s. Delhi Ad ministration reported in AIR 1962 SC 1821. He then contends that the judge m ent in the case of Radheshya m Khemka & Anr. v/s. State of Bihar, 1993 (3), Supreme Court 54 is ap plicable to the facts in the present case. Although process has not been issued u/s 34 of the Indian Penal Code , the learned counsel forthe Respondent submits that this provision can be m a d e ap plicable to the present Petitioners since they had assumed their respective posts as Directorsof SGL and had developed a com m on intention to cause a wrongful gain to SGL and wrongful lossto the shareholders of SIL by wilfully authorising the non-listing of the shares of SIL on the exchange. The learned counsel then points out that the transferof the glass furnace from SGL to SIL was at the cost of the shareholders of SIL. This submission has be en m a d e essentially on the assumption that the property of the Co m p any is the property of the shareholders of the Com p any.
25. In the case of Bacha Guzdar v/s. Gajgaj v/s. Com m issioner of Income Tax, Mumb ai , AIR 1955 SC 74 the Supreme Court has held that the assets of the Com p any ,
belonged to the Co m p any and are not held in trust for the shareholders; the shareholders have no right to interfere with the utilisation of its assets exce pt as provided under the Com p anies Act. It has be en held thus: " 7...that a shareholder acquires a right to participate in the profits of the com p any m ay be readily conceded but it is not possible to acce pt the contention that the shareholder acquires any interest in the assets of the com p any. The use of the word ' assets' in the passage quoted above cannot be exploited to warrant the inference that a shareholder, on investing money in the purchase of shares, beco m es entitled to the assets of the com p any and has any share in the property of the com p any. A shareholder has got no interest in the property of the com p any though he has undoubtedly a right to participate in the profits if and when the com p any decides to divide them . The interest of a shareholder vis-a- vis the com p any was explained in the Sholapur MillsCase2. That judgm ent - 21 -
negatives the position taken up on behalf of the ap p ellant that a shareholder has got a right in the property of the com p any . It is true that the shareholders of the com p any have the, sole determining voice in ad ministering the affairsof the com p any and are entitled, as provided by the Articles of Association to declare that dividends should be distributed out of the profits of the com p any to the shareholders but the interest of the shareholder either individually or collectively does not a mount to more than a right to participate in the profitsof the com p any. The com p any is a juristic person and is distinct from the shareholders. It is the com p any which owns the property and not the shareholders. The dividend is a share of the profitsdeclared by the com p any as liable to be distributed a mong the shareholders. Reliance is placed on behalf of the ap p ellant on a passage in Buckley's Co m p anies Act (12th Edn.), p. 894 where the etymological m e aning of dividend is given as dividendu m , the total divisible sum but in its ordinary sense it m e ans the sum paid and received as the quotient forming the share of the divisible sum paya ble to the recipient. This statement does not justify the contention that shareholders are owners of a divisible sum or that they are owners of the property of the com p any. The proper ap proach to the solution of the Question 1s to concentrate on the plain words of the definition of agricultural incom e which connects in no uncertain language revenue with the land from which it directly springs and a stray observation in a case which has no bearing upon the present question does not advance the solution of the question. There is nothing in the Indian law to warrant the assumption that a shareholder who buys shares buys any interest in the property of the com p any which is a juristic person entirely distinct from the shareholders. The true position of a shareholder is that on buying shares an investor beco m es entitled to participate in the profitsof the com p any in which he holds the shares if and when the com p any declares, subject to the Articles of Association, that the profits or any portion thereof should be distributed by way of dividends a mong the shareholders. He has undoubtedly a further right to participate in the assets of the com p any which would be leftover after winding up but not in the assets as a whole as Lord Anderson puts it.
26. Thus, once the shares were allotted to Respondent No.2 by SIL, the Respondent ceased to have any control over the money she utilised to purchase those shares. The only interest that she acquired after the purchase of the shares was in the shares themselves. She did not have any right over the money which was utilised for purchase of the shares as that a mount beca m e part of the capital of SIL and consequently, the asset of the Com p any. The Com p any was not entrusted with any property by Respondent No.2 and if there is no entrustment, there is no question of the property being wrongly converted to the use of the Petitioners to the disadvantage of Respondent No.2. Significantly, the offer docu m ent indicates that the shares of SIL were offered only to shareholdersof SGL. Respondent No.2 was thus a shareholder of both SGL and SIL. She had in fact traded in the shares of SIL and had acquired 589400shares initiallyallotted to her. She has sold a part of her shareholding in SGL. Thus, the Respondent had no ownership over the ap plication money that was paid to the Co m p any in respect of the allotted shares. The element of entrustment being absent, no offence can be said to have been com m itted under sections 405/406of the Indian Penal Code and, therefore, the com plaint must be quashed on that ground. All the judgm ents cited by the learned counsel for the Respondent indicate that a transaction which constitutes criminal misappropriation requires conversion of any movable property dishonestlyby misap propriating forthe use of the person accused. In the present case, the question of misappropriation of the a mount which was paid towards the purchase of shares of SIL does not arise as once shares were allotted to the Respondent the monies beca m e the property of the Co m p any over which she had no right. As already observed there was no entrustment of the property nor was there entrustment of any dominion over the property. Once the shares are allotted the money paid for the purchase of the shares beco m es part of the assets/property of the Co m p any. The only interest that a shareholder could have is to the dividend in respect of his shareholding, the right to attend m e etings of the shareholdersand to vote at such m e etings.
27. As regards the pig iron plant and the sale of iron ore as well, these are transactions which have taken place between 2 legal entities i.e . 2 indep endent com p anies SGL and SIL. They were dealing with the properties as owners of the properties. A shareholder of SGL cannot in any m anner question the purchase price paid by SGL to acquire the assets of SIL nor can a shareholder of SIL question the decision of the sale of its com p any's property at a certain price in a criminal action - 23 -
such as the present one. Respondent No.2 could have taken recourse to her civil remedies in order to ensure that SIL had not purchased the pig iron plant from SGL at a price which she claims is absurdly high. The Co m p any cannot be held liable foran offence under sections 403 and 406 of the Indian Penal Code since the offences required m ens rea on the part of the Com p any. As held in the case of Motorola Inc. v/s. Iridium India Telecom Limited, 2004 Cr.L.J. 1576 an offence like cheating as ,
defined under section 415 IPC, which involves the criminal intention to deceive others cannot be perpetrated by a corporate body like a Com p any or association. Although such a body can be a victim of dece ption it can be only a naturalperson who is capa ble of having m ens rea to com m it an offence and who can be a perpetrator of the offence. Similarly, under sections 403 and 406, it is difficult to acce pt the proposition that the Com p any can com m it an offence under these sections. Thus, in my opinion, the offences under ss. 403 and 406 are not m a d e out in the com plaint.
28. The essential element of an offence under sections 403 and 406 is that property must be dishonestly misappropriated. The word 'dishonestly' connotes an act done with the intention to cause wrongfulgain to the person com m itting the act or wrongfullossto another. The terms 'wrongfulgain' and 'wrongfulloss' are defined in the Code . They enco m p ass a gain of property by unlawful m e ans in order to benefit a person not legally entitled to it or lossof it by unlawfulm e ans to de prive a person legally entitled to it. Thus the allegations in the com plaint must establish prima facie that the petitioners had wrongful gained property with the intention to cause ly
wrongful lossto the Respondent, dishonestly. It is only then that one could ascertain whether there is a dishonest misap propriation. For the offences under ss.403 and 406 to be established, there must be a pleading in the com plaint to indicate that the property which has be en wrongful gained has been put to the petitioners own use. ly
However the com plaint in this case fall woefullyshort.
s
OFFENCE U/S 73 OF THE COMPANIES ACT:
29. It has be en argued by the learned counsel for the Respondent that the Petitioners have com m itted a breach of section 73 of the Com p anies Act, and have thereby com m itted an offence punishable under the provisions of law. It is submitted that the Preferential Offer docum ent of 28.8.1993 is a prospectus and if there is no listing of the shares on the stock exchange then such money has to be repaid within 8 days. The non listing of the shares could be either because permission had not be en ap plied forunder subsection (1) of section 73 or the permission having been applied for has not be en granted. The Co m p any is expected to repay the money received from the ap plicants in pursuance of the prospectus along with interest urges the learned counsel. It is submitted that if the money is not repaid within 8 days after the liability arises, the Co m p any and every Director of the Com p any who is an officer in th
defaultshall, on expiry of the 8 day, be jointlyand severallyliable to pay the money with interest. According to the learned counsel, the Petitioners had not sought permission for listing the shares issued to the public, pursuant to the prospectus. Therefore, submits the learned counsel, the money paid by Respondent No.2 for the purchase of shares ought to have be en repaid within 8 days from the liability having arisen. He submits that ad mittedly, this a mount has not been returned and, therefore, the Com p any and its Directors who are 'officers in default' are jointly and severally liable to return the a mount along with interest. He submits that the provisions of section 73 (1A) any prospectus whether issued to the public or to a class section of the public would attract the provisions of section 73 of the Com p anies Act. It is also urged that besides allotting the shares to the shareholdersof SGL, SIL had also allotted shares to people who are rank outsiders and not shareholders of SGL. Therefore, it - 25 -
would m e an that the docu m ent of 28.8.1993 was an offer to the public and the provisions of section 73 were squarely ap plicable. The learned counsel submits that the Petitions and the SLPs filed in the Supreme Court against the issuance of process in respect of the earlier com plainant were dismissed. He points out that as a consequence the contention of the Petitioners that the docum ent dated 28.8.1993 is not a prospectus but a private confidential docu m ent m e ant forsubscription only by the shareholdersof SGL, has not been acce pted by the Court.
30. On the other hand, the learned counsel forthe Petitioners has submitted that the shareholders of the SGL had be en offered the shares of the SIL on a preferential basis. The learned counsel submits that the offer was never intended to be a public offer but was a preferential offer m a d e only to the Indian shareholders of SGL, the e m ployees, the Directors and Business Associates of the Com p any and other Associate Com p anies. He submits that the offer docum ent of 28.8.1993 m a d e it very clear that the equity shares of the Com p any are not being listed on any of the stock exchanges and that the Co m p any proposes to listthe shares thereafter in the next 12 to 18 months. He submits that the provisions of section 73 are not ap plicable to the present case since the shares were not offered to the public by issuing of the prospectus. The learned counsel has invited my attention to the definition of prospectus contained in section 2(36) of the Co m p anies Act. He submits that although SIL intended to listits shares at some further point in time they could not be listed for certain weighty reasons. The learned counsel submits that the dismissal of the earlier writ petition filed by the Petitioners being criminal Writ Petition No.125 of 2005 is not a final determination of the issue as to whether section 73 is attracted to the facts of this case. He submits that the findings of the learned Single judge of this Court were prima facie. The Supreme Court while rejecting the Special Leave Petition against that order has observed that the order did not callforany interference at that stage. He submits further that the offer docum ent of 5.6.2003 does not attract the provisions of section 73 as there was no offer of shares to the public for subscription. The offer was for buying shares of SIL and not to issue its shares. The learned counsel submits that a bare reading of section 73 which is penal in nature does not indicate that an offence has be en com m itted under this section.
31. In my view, m erely because the earlier Writ Petition has been dismissed at the stage of ad m ission and a Special Leave Petition has upheld the order of the dismissal it would not necessarily m e an that the issue regarding the breach of section 73 of the Com p anies Act qua the preferential offer letterof 28.8.1993 and the offer of 5.6.2003 was finallyconcluded. Section 73 reads as under:
73. Allotment of shares and deb entures to be dealt in on stock exchange. (1) Every com p any, intending to offer shares or deb entures to the public forsubscription by the issue of a prospectus shall, before such issue m ake an ap plication to one or more recognised stock exchanges for permission for the shares or deb entures intending to be so offered to be dealt within the stock exchanges or each such stock exchange. (1-A) Where a prospectus, whether issued generally or not, states that an ap plication under sub-section (1) has been m a d e for permission for the shares or deb entures offered thereby to be dealt in one or more recognised stock exchanges, such prospectus shallstate the na m e of the stock exchange or, as the case m ay be , each such stock exchange , and any allotment m a d e on an ap plication in pursuance of such prospectus shall, whenever m a d e , be void if the permission has not been granted by the stock exchange or each such stock exchange , as the case m ay be , before the expiry of ten weeks from the date of the closing of the subscription lists:
Provided that where an ap p e al against the decision of any recognised stock exchange refusing permission for the shares of or deb entures to be dealt in on that stock exchange has been preferred under Section 22 of the Securities Contracts(Regulation) Act, 1956(42 of 1956), such allotment shallnot be void untilthe dismissalof the app e al.
(2) Where the permission has not be en applied under sub-section (1) or, such permission having been ap plied for, has not been granted as aforesaid, the com p any shallforthwith repay without interest all moneys received from ap plicants in pursuance of the prospectus, and, if any such money is not repaid within eight days after the com p any beco m es liable to repay it, the com p any and every director of the com p any who is an - 27 -
officer in defaultshall, on and from the expiry of the eighth day, be jointly and severallyliable to repay that money with interest at such rate, not less than fourper cent and not more than 15 per cent, as m a y be prescribed, having regard to the length of the period of delay in m aking the repay m ent of such money .
(2-A) Where permission has be en granted by the recognised stock exchange or stock exchanges for dealing in any shares or deb entures in such stock exchange or each such stock exchange and the moneys received from applicants for shares or deb entures are in excess of the aggregate of the application moneys relating to the shares or deb entures in respect of which allotments have been m a d e , the com p any shallrepay the moneys to the extent of such excess forthwith without interest, and if such money is not repaid within eight days, from the day the com p any beco m es liable to pay it, the com p any and every director of the com p any who is an officer in default shall, on and from the expiry of the eighth day, be jointly and severally liable to repay that money with interest at such rate, not lessthan four per cent and not more than 15 per cent, as m a y be prescribed, having regard to the length of the period of delay in m aking the repay m ent of such money.
(2-B) If default is m a d e in com plying with the provisions of sub-section (2- A), the com p any and every officer of the com p any who is in defaultshall be punishable with fine which m a y extend to fifty thousand rupees, and where repay m ent is not m a d e within six months from the expiry of the eighth day, also with im prisonment for a term which m a y extend to one year.
(3) All moneys received as aforesaid shall be kept in a separate bank account m aintained with a scheduled bank untilthe permission has been granted, or where an ap p e al has be en preferred against the refusal to grant such permission, until the disposal of the app e al, and the money standing in such separate account shall, where the permission has not been ap plied for as aforesaid or has not be en granted, be repaid within the time and in the m anner specified in sub-section (2); and if default is m a d e in com plying with this sub-section, the com p any and every officer of the com p any who is in default, shallbe punishable with fine which m a y extend to five thousand rupees.
(3-A) Moneys standing to the credit of the separate bank account referred to in sub-section (3) shall not be utilised for any purpose other than the following purposes, na m ely:
a. adjustment against allotment of shares, where the shares have been permitted to be dealt in on the stock exchange or each stock exchange specified in the prospectus; or
b. repay m ent of moneys received from applicants in pursuance of the prospectus where shares have not been permitted to
be dealt in on the stock exchange or each stock exchange
specified in the prospectus, as the case m a y be , or, where the com p any is for any other reason unable to m ake the allotment of share.
(4) Any condition purporting to require or bind any ap plicant forshares or deb entures to waive com pliance with any of the requirements of this section shallbe void.
(5) For the purposes of this section, it shallbe dee m e d that permission has not been granted if the ap plication for permission, where m a d e , has not been disposed of within the time specified in sub-section (1). (6) This section shallhave effect
(a) in relation to any shares or deb entures agreed to be taken by a person underwriting an offer thereof by a prospectus, as if he had applied thereforin pursuance of the prospectus; and
(b) in relation to a prospectus offering shares for sale, with the following modifications, na m ely
i) references to sale shallbe substituted forreferences to allotment; ( ii) the persons by whom the offer is m a d e , and not the com p any , shallbe liable under sub-section (2) to repay money received from ap plicants, and references to the com p any 's liability under that sub-section shall be construed accordingly; and
( iii) forthe reference in sub-section (3) to the com p any and every officer of the com p any who is in default, there shallbe substituted a reference to any person by or through whom the offer is m a d e and who is knowingly guilty of, or wilful authorises or permits, the default.
ly
(7) No prospectus shallstate that ap plication has been m a d e forpermission for the shares or debentures offered thereby to be dealt in on any stock exchange , unlessit is a recognised stock exchange. "
32. This section relates to a Com p any intending to offer shares or deb entures to the public for subscription by issuance of a prospectus. The word ' prospectus' has been defined under section 2(36) of the Co m p anies Act to m e an any docu m ent described or issued as a prospectus and includes any notice, circular, advertisement or other docum ent inviting deposits from the public or inviting offers from the public forsubscription or purchase of shares in or deb entures of a body corporate. Mr. Desai submits that the offer docum ent of 28.8.1993 can by no m e ans be considered as a prospectus. According to the learned counsel, unless deposits were invited from the public, the Preferential Offer docum ent was not a prospectus. There is no doubt that this docum ent offered shares to the shareholders of SGL only. There was no involvement of the general public in the purchase/allotment of the shares. Therefore, - 29 -
the submission of the learned counsel for the Respondent that this is a prospectus cannot be acce pted. The letter of 5.7.1993 also is not a prospectus. An indication of the offer only for the shareholders of SGL is brought out from the fact that the renunciation of the shares was not permitted. Reliance has been placed on several judgm ents by the learned Counsel for the Petitioner in support of his submission that an offer of shares in a new com p any to m e m b ers of an old Co m p any in respect of the shares in the new Co m p any is not an offer to the public. He relies on the observations m a d e by the Court of App e als in Booth v/s. New Afrikander Gold Mining Co. Ltd., 1903I Chancery 298.
33. Apart from this, there is no ap plication on the part of the public limited Com p any to have its shares listed on the stock exchange. As held in the case of Ray monds Synthetics Ltd. V/s. Union of India, AIR 1992 SC 647 it is only if a Com p any ,
intends to offer its shares to the public forsubscription by issue of a prospectus that it must apply to the stock exchange forpermission to listits shares in terms of section 73, before issuing such a prospectus. It is only when the offer is m a d e to the public and the shares are not listed on the stock exchanges in accordance with section 73, that a Co m p any has no right to receive or retain any a mount by way of subscription in pursuance of such prospectus. The letter of offer dated 5.6.2003 was issued for the purpose of acquiring the shares of SIL from the shareholders of SGL, giving the shareholders of SIL an option to selltheir shares to the shareholders of SGL. It ap p e ars that challenge to this offer docu m ent by some of the shareholders of SIL has be en rejected being a pure com m ercial dealing. In my opinion, therefore, section 73 would have no ap plication in the facts and circumstances of this case. The e m p h asis laid by Mr. Andhyarujina on the case of Barclays Bank Ltd. V/s. Quistclose Investments Ltd, .
(1970) AC 567 is also misplaced. The submission of the learned counsel is that a Director of a Corporation acts in a fiduciary capacity when he transacts with the funds lying to the credit of the Co m p any of which he is a Director. He has dominion over the same and, therefore, the funds stand entrusted to him as in the present proceeding. This submission also cannot be acce pted as held in Bacha Gazdar's case (supra). Once a shareholder purchases shares of the Co m p any the money beco m es an asset of the Co m p any and the shareholder has only the right to receive dividend, attend m e etings, etc. The Director of the Co m p any does not hold the monies in a fiduciary capacity and therefore he would not be entrusted with the dominion over the same .
' OFFICER IN DEFAULT' AND LIFTING OF THE CORPORATE VEIL:
34. The learned counsel for the Petitioners has submitted that unless a Director is an officer in defaulthe would not be liable forcom m itting of the offence u/s 73 of the Com p anies Act. An 'officer in default' has be en defined in that Act as follows: " 5. - Meaning of officer who is in default. - Forthe purpose of any provision in this Act which enacts that an officer of the com p any who is in default shall be liable to any punishment or penalty, whether by way of im prisonment, fine or otherwise, the expression officer who is in default m e ans allthe following officersof the com p any, na m ely: a) the m anaging director or m anaging directors: in relation to any provision referred to in section 5, has the m e aning specified in that section;
b) the whole time directoror whole time directors;
c) the whole time directoror whole time directors;
d) the Manager;
e) any Secretary;
f) any person in accordance with whose directions or instructions the - 31 -
Board of Directorsof the Co m p any is accustomed to act;
35. Criminal liability cannot be attached to a person unless there is both m ens rea and actus reus attributable to the person. Some of the directors like Petitioner Nos.5, 9, 10 and 11 in Writ Petition No.2739 of 2006 are Directors of both the Com p anies SGL as well as SIL whereas the others are Directors of SGL. The criminal liability of a Director would arise only when he is an officer in default as defined in section 5 of the Com p anies Act. None of the petitioners are officers in default within the m e aning of section 5 of the Com p anies Act. Therefore, they cannot be accused of having com m itted a breach of section 73 of the Co m p anies Act. Moreover unless the criminal liability is stipulated in a particular statute, a person cannot be m a d e liable vicariously. The submission of the learned counsel for the Respondent that by lifting of the corporation veil, this Court should go beyond the Co m p any and reach out to bring within its a m bit the true persons behind the Com p any is not a principle which would ap ply in a case such as the present one. There is no dispute that the shares of SIL have be en sold to the shareholdersof SGL. Nor is there any dispute that the pig iron plant and the iron ore have been sold by SGL to SIL. Therefore, in my opinion, there is no need to pierce the corporate veil to ascertain which entity is behind the transactions. In fact, if the submission of the learned counsel for the Respondent No.2 is to be acce pted and the corporate veil should be pierced in order to fix criminal liability on account of the sale of pig iron plant of SGL to SIL it would defeat the very submission m a d e by the learned counsel that SGL has siphoned off money from SIL by selling the pig iron plant to SIL foran exorbitant a mount. Ad mittedly the Respondent is also a shareholder of SGL and has thus benefitted by the transaction.
36. Apart from this, the submission of the learned counsel forthe Respondent that the Directorsare vicariously liable forthe offences com m itted by the Com p anies Act cannot be acce pted. As observed by the Supreme Court in Maksud Saiyed v/s. State of Gujarat
, JT 2007 (11) Supreme Court 276 the Indian Penal Code does not ,
contain any provisions for attaching vicarious liability on the part of the Managing Director or Directors of a Com p any when the accused is the Co m p any . It is only when a statute provides for fixing vicarious liability on a Director for an offence com m itted by the Co m p any that a Director can be said to be vicariously liable. A similar view has been taken by the Supreme Court in S.K. Alagh v/s. State of U.P., (2008) 42 Com p any Cases, 228 (SC). Besides this, a perusal of the com plaint shows that no specific role is attributed to any of the Directors. They have been roped in only because they hap p en to be Directors of the Com p any . The com plaint does not describe the actus reus besides the m ens rea to m ake out an offence against the Directorsunder the Indian Penal Code . In case of Shi Yang @ Sang v/s. A. Kannagi, 2008Cr.L.J. 617 the Madras High Court has held that if a person is alleged to be guilty ,
of an offence there must be necessary averments incorporated in the com plaint. The particular acts which are attributable to the accused person must spelt out in any com plaint accurately and unequivocally pointing to the criminality of the accused person. There must be a specific pleading to the effect that a particular Director, personally, has com m itted an offence. It is now wellsettled that in the absence of a particularization as to the role of an accused it would not be ap propriate to acce pt an omnibus allegation for im plication of a person in the offence. Besides this, the offences alleged are in respect of events which have taken place prior to 2003. In Ajay Mitra v/s. State of M.P., 2003(3) SCC 11, the Supreme Courthas observed that no liability can be fastened on persons who have beco m e Directors after the alleged offences have been com m itted. It is now wellsettled that fora person to be liable of criminal breach of trustand induce m ent, m ens rea is required to be established from - 33 -
the inception. The Directorswho have be en arraigned as accused were not on the Board of Directorswhen the alleged misrepresentations were m a d e in the preferential offer docum ent of 1993. They were neither Directorsof SIL nor SGL at that time and, therefore, could not have been involved in either the induce m ent or entrustment. The knowledge relevant for attributing criminal liability must be contem poraneous knowledge. A Director cannot be im plicated by the m ere fact that he obtained knowledge much laterof the alleged offence having be en com m itted.
37. Therefore, in my opinion, the submission of the learned counsel for the Respondent that the Directorsare vicariously liable forthe offences com m itted by the Com p any cannot be acce pted. Reliance has be en placed by the learned counsel for the Respondent on the case of R.K. Dalmiya vs. Delhi Ad ministration (supra) in support of his submission that the petitioner - Directorswere officersin default. He also relied on the judgment of the Supreme Court in the case of Laxmi N. Joshi v/s. State of Maharashtra, AIR 1986Supreme Court439.
38. It has be en argued on behalf of the Respondent that by lifting the corporate veil, the Court would be able to ascertain whether the Directorshad com m itted any offences. It is submitted that on lifting the corporate veil it would be discernible that the financial health of SIL and the reason fornot listing of its shares on any of the stock exchanges was the direct resultof decisions taken by the Board of SGL. It is submitted that several decisions of SIL were taken at the behest of SGL and, therefore, the Directorsof SGL were in com plete controlof the day to day affairsof SIL. According to Mr. Andhyarujina, they were "the head and brain" of the SIL and thus directly responsible forthe fraud by SGL and SIL on the shareholdersof SIL. In the case ofDDA v/s. Skipper Foods (1997) 89 Comp any Cases, 362, the corporate veil was lifted in ,
order to reach the assets of the shareholder/promoter group. This was in order to protect the revenue and assets which legitimately belonged to the corporate entity. In the case of State of U.P. V/s. Renusagar (1988) 4 SCC 59 on which the Respondent's ,
Counsel has laid great e m p h asis, the Supreme Court was dealing with a m atter under the U.P. Electricity (Duty) Act and the Electricity Act 1910 as well as the Co m p anies Act. It was observed by the Supreme Court that after taking into consideration the functioning of the subsidiary com p any and the holding com p any and by lifting the corporate veil it was possible to ascertain that Renusagar had in reality no separate existence as a subsidiary com p any , apart from and indep endent of Hindalco. It was observed that the persons generating and consuming the energy were the same and therefore by lifting the corporate veil the Supreme Court held that Hindalco and Renusagar should be treated as one concern and that the power plant of Renusagar should be treated as the source of generation of electricity by Hindalco. The submission of the learned Counsel forthe Respondent does not ap p e al to m e . If one is to acce pt the submission that the SGL was "the head and brain" of SIL and that by lifting the corporate veil the liability of SIL and SGL was the same then the Respondent can have no grievance. She owned shares in both SGL and SIL and therefore even if one acce pts the submissions on behalf of the Respondent, she would be equally benefitted by SGL having purchased the pig iron plant at a lower rate. In my opinion, in the present case there is no need to pierce the veil as ad mittedly there are two different com p anies against which the Respondent has m a d e two different sets of allegations.
39. In the case of R.K. Dalmiya (supra), the Supreme Court considered whether R.K. Dalmiya who was the Chairman of the Com p any could be held liable and convicted under sections 405, 409 of the Indian Penal Code a mongst others. The Supreme Court ca m e to the conclusion on the evidence before it that Dalmiya had knowledge of the transactions in question and therefore was liable in the facts and - 35 -
circumstances of the case. The Supreme Court therefore, upheld the conviction against Dalmiya. The Supreme Court observed in the facts and circumstances of the case that the Directors were not only agents but in some sense and to some extent were in a position of trustees.
40. The principle of vicarious liability is well recognised in civil law. However, in criminal law, it is well settled that unless a provision for vicarious liability exists in a statute, the m anaging director or directors of the com p any cannot be accused for any offences com m itted by the com p any . In Maksud Saiyed v/s. State of Gujarat (supra), the Supreme Court has held that the Indian Penal Code does not contain any provision for attaching vicarious liability on the part of the m anaging director or directorsof the com p any when the accused is the com p any. It has be en furtherheld that since the bank is a body corporate, vicarious liability of the m anaging director and the director would arise provided there exists a provision in that behalf in the statute. A similar view has be en expressed by the Supreme Court in the case of S.K. Alagh v/s. State of U.P. (supra) while considering the provisions of section 406, Indian Penal Code . In the com plaint as it stands, there are no specific allegations m a d e out against the Directors of the com p any inasmuch as no specific role has be en attributed to each of the Directors. There must be an overt act described in the com plaint which can be attributed to the Directorsthat constitutes an offence under sections 403 and 406. In case of some of the petitioners, they were not Directors at the time when the offence was allegedly com m itted in 1993 when the offer docum ent was issued. Therefore, the question of entrustment of any property to them or induce m e nt by them would not arise. Mens rea must be present from inception and the contention of the Respondent that all the Directors of the Co m p any were equally liable cannot be acce pted. Furthermore, it cannot be presumed that the present Directors had knowledge of any offence having be en com m itted by the Com p any. Assuming they had such knowledge, it would not be sufficient to m ake them liable for the alleged offences. As noted above , R.K. Dalmiya's case (supra) dealt with section 409 under which Dalmiya was convicted. The Supreme Court on the basis of the evidence on record did not acce pt the contentions put forth on behalf of Dalmiya that he could not be convicted under the aforesaid section m erely because he was the Chairman of the com p any . The Supreme Court in its detailed judgm ent has observed that Dalmiya actually looked after the share business and had knowledge of the lossesof the com p any union agencies.
41. The contention of the learned Counsel for the Respondent is that the Petitioner-Directors would not be absolved of their culpability m erely because they assumed office in the years subsequent to 1995 when the shares were required to be listed. He has placed reliance on the judge m ent in Laxmi N. Joshi v/s. State of Maharashtra AIR 1986 Supreme Court 439. The cases cited by the learned Counsel ,
forthe Respondent to buttresshis submission that the Directorsare vicariously liable for offences com m itted by the com p any indicate that the vicarious liability was provided for in the relevant provisions of law applicable to those cases. Therefore, in my view, the submission of the learned Counsel forthe Respondent that the Directorsboth past and present are vicariously liable forthe offences com m itted by the com p any under sections 403 and 406 is unsustainable.
42. One more issue which was raised by the learned counsel for the respondent to urge that this court should not interfere with the im pugned order is that the report of the Department of Com p any Affairs prima facie, concludes that the com p anies and its directorshave com m itted severaloffences and therefore must be prosecuted. I need not refer to this report for deciding the present petition. It is trite that while issuing process in a criminal com plaint the m a gistrate has only to ascertain whether - 37 -
the allegations in the com plaint constitute the ingredients of the offences com plained of, prima facie. No other m aterial needs to be considered at the stage of issuing process. In any event, the report is a preliminary report and the Ministry of Com p any Affairs would adopt such proceedings as are necessary against the petitioners.
43. To sum up, the powers of this courtmust be exercised in this case to quash the com plaint which is actuated by m alafides. The com plaint has been filed beyond the prescribed period of limitation. The allegations contained in the com plaint do not constitute offences under sections 403,406 IPC or under section 73 of the Com p anies Act. The Directors of the Co m p anies cannot be prosecuted by attributing vicarious liability to them forthe acts of the com p anies.
44. In these circumstances, the petitions are allowed. No order as to costs.