2008 INSC 1243 SUPREME COURT OF INDIA Aneeta Hada Vs. M/s Godfather Travels & Tours Pvt. Ltd. Crl.A.No.838 of 2008 (S.B. Sinha and V.S. Sirpurkar JJ.) 08.05.2008 JUDGMENT S.B. Sinha, J. 1. Leave granted. 2. Appellant is said to be an authorised signatory of M/s. Intel Travels Ltd (Company). The said Company as also the respondent company had business transactions. Appellant on behalf of the company issued a cheque dated 17.1.2001 for a sum of Rs.5,10,000/- in favour of respondent which was dishonoured. Respondent filed a complaint petition against the appellant under Section 138 of the Negotiable Instruments Act, 1881 ('the Act' for short). "The Company which is a juristic person was not arrayed as an accused. The learned Magistrate took cognizance of the offence against her. Respondent had not even served any notice upon the Company in terms of Section 138 of the Act. It served a notice only on the appellant presumably on the premise that she was in charge and responsible to the company for its day to day affairs." 3. The High Court by reason of the impugned judgment refused to quash the proceedings, as prayed for by the appellant, holding: "This section does not say that the cheques should have been drawn for the discharge of any debt or other liability of the drawer towards the payee. Even the Section 139 of the Negotiable Instruments Act, by which a legal presumption is created, the Parliament has only fixed the presumption that the cheque was issued 'for the dishcarge, in whole or in part, or any debt or other liability.' This would mean that the debt or other liability includes the due from any other person. It is not necessary that the debt or liability should be due from the drawer himself. It can be issued for the discharges of any other man's debt liability. Legally enforceable debt or liability would have a reference to the nature of the debt or liability and not the person against 1 SpotLaw whom the debt or liability can be enforced. One has to go by the averments in the complaint. The complainant has averred that it is the petitioner who had purchased the tickets from the complainant and the cheque in question was given by them in discharge of their liability. The demand notice dated 8.5.2001 is also sent to the two petitioners and not to the company. What the petitioners state here may be their defence." 4. A company being a body corporate is capable of suing and being sued in its own name. Section 7 of the Act defines "drawer" to mean the maker of a bill of exchange or a cheque. The authorised signatory of a company does not become the drawer of the cheque only because he has been authorised to do so for the purpose of banking operations. Admittedly, the bank account was also in the name of the company. The account was, therefore, maintained by the Company. 5. Section 138 of the Act reads as under: "Dishonour of cheque for insufficiency, etc., of funds in the account.- Where any cheque drawn by a person on an account maintained by him with a banker for payment of any amount of money to another person from out of that account for the discharge, in whole or in part, of any debt or other liability, is returned by the bank unpaid, either because of the amount of money standing to the credit of that account is insufficient to honour the cheque or that it exceeds the amount arranged to be paid from that account by an agreement made with that bank, such person shall be deemed to have committed an offence and shall, without prejudice to any other provision of this Act, be punished with imprisonment for a term which may be extended to two years, or with fine which may extend to twice the amount of the cheque, or with both; Provided that nothing contained in this section shall apply unless- (a) The cheque has been presented to the bank within a period of six months from the date on which it is drawn or within the period of its validity, whichever is earlier; (b) The payee or the holder in due course of the cheque, as the case may be, makes a demand for the payment of the said amount of money by giving a notice in writing, to the drawer of the cheque, within thirty days of the receipt of information by him from the bank regarding the return of the cheque as unpaid; and (c) The drawer of such cheque fails to make the payment of the said amount of money to the payee or as the case may be, to the holder in due course of the cheque within fifteen days of the receipt of the said notice." 6. A complaint petition may be maintainable at the instance of the person in whose favour the cheque was drawn only when:- "(i) The cheque was drawn by `a person'; and 2 SpotLaw (ii) The cheque was drawn on an account maintained by `him' with a banker for payment of any amount of money to `another person' from out of that account for the discharge, in whole or in part, of any debt or other liability, is returned by the bank unpaid, either because of the amount of money standing to the credit of the drawer is insufficient to honour the cheque or that it exceeds the amount to be paid from that account; and (iii) In that event `such a person' shall be deemed to have committed an offence." 7. The person referred to in the said provisions, therefore, must not only be the drawer of the cheque but should have been maintaining an account with the banker. 8. Appellant does not answer either of the descriptions of such `the person' referred to in Section 138 of the Act. Admittedly, she was only an authorised signatory and the amount with the banker was to be maintained by the Company. Cheque was drawn by the Company and not by the appellant. She did not do so on her own behalf. She issued the cheque in course of ordinary business transaction. 9. The Parliament for meeting a contingency of this nature, namely, where a company is an offender, has raised a legal fiction in terms whereof any person who at the time the offence was committed, was incharge of and was responsible for the conduct of business of the company, shall be deemed to be guilty of the offence. 10. For the said purpose, the company itself must be made an accused. It has been so held by this Court in a number of decisions to which I would refer to a little later. 11. In this case, indisputably the company is the principal offender. A director of the company inter alia can be proceeded against if he is found to be responsible therefor as envisaged under Section 141 of the Act. 12. The said provision reads, thus: "141. Offences by companies.--(1) If the person committing an offence under Section 138 is a company, every person who, at the time the offence was committed, was in charge of, and was responsible to the company for the conduct of the business of the company, as well as the company, shall be deemed to be guilty of the offence and shall be liable to be proceeded against and punished accordingly: Provided that nothing contained in this sub-section shall render any person liable to punishment if he proves that the offence was committed without his knowledge, or that he had exercised all due diligence to prevent the commission of such offence: 2 "Provided further that where a person is nominated as a Director of a company by virtue of his holding any office or employment in the Central Government or State 3 SpotLaw Government or a financial corporation owned or controlled by the Central Government or the State Government, as the case may be, he shall not be liable for prosecution under this chapter." (2) Notwithstanding anything contained in sub- section (1), where any offence under this Act has been committed by a company and it is proved that the offence has been committed with the consent or connivance of, or is attributable to, any neglect on the part of, any director, manager, secretary or other officer of the company, such director, manager, secretary or other officer shall also be deemed to be guilty of that offence and shall be liable to be proceeded against and punished accordingly. Explanation.-- For the purposes of this section,-- (a) "Company" means any body corporate and includes a firm or other association of individuals; and (b) "Director", in relation to a firm, means a partner in the firm." 13. If a person, thus, has to be proceeded with as being vicariously liable for the acts of the company, the company must be made an accused. In any event, it would be a fair thing to do. Legal fiction is raised both against the Company as well as the person responsible for the acts of the Company. Unlike other statutes, this Act raises a presumption not only in tems of Section 139 of the Act but also under Section 118(a) thereof. Those presumptions in given cases may have to be rebutted. The accused must be given an opportunity to rebut the said presumption. An accused is entitled to be represented in a case so as to enable it to establish that allegations made against it are not correct. 14. Section 141 of the Act raises a legal fiction. Such a legal fiction can be raised only when the conditions therefor are fulfilled; one of it being that company is also prosecuted. 15. The Section uses the terms "as well as the company". The company which is, thus, the principal offender must be included in the category of the accused. Here, I am not dealing with a case where an individual act of a person is purporting to represent a company. In relation to business transactions, a company as a corporate entity may have created its own reputation. It must maintain it. If a complaint is filed, in a given case, only on the basis of the presumptions raised in the statute, it may be held to be guilty as a result whereof the reputation of the company shall suffer. It may, thus, suffer grave civil consequences. 16. It is no longer res integra that a company can be proceeded against in a criminal proceeding, even where imposition of substantive sentence is provided for. 17. The question as to whether a company can be proceeded against when a mandatory imprisonment is prescribed in law came up for consideration before a Constitution Bench of this Court in Standard Chartered Bank and Others v. Directorate of Enforcement and 4 SpotLaw Others1 wherein this Court upon considering a large number of decisions as also the principle "lex non cogit ad impossibilia" opined: "30. As the company cannot be sentenced to imprisonment, the court has to resort to punishment of imposition of fine which is also a prescribed punishment. As per the scheme of various enactments and also the Indian Penal Code, mandatory custodial sentence is prescribed for graver offences. If the appellants' plea is accepted, no company or corporate bodies could be prosecuted for the graver offences whereas they could be prosecuted for minor offences as the sentence prescribed therein is custodial sentence or fine. We do not think that the intention of the legislature is to give complete immunity from prosecution to the corporate bodies for these grave offences. The offences mentioned under Section 56(1) of the FERA Act, 1973, namely, those under Section 13; clause ( a ) of sub-section (1) of Section 18; Section 18-A; clause ( a ) of sub- section (1) of Section 19; sub-section (2) of Section 44, for which the minimum sentence of six months' imprisonment is prescribed, are serious offences and if committed would have serious financial consequences affecting the economy of the country. All those offences could be committed by company or corporate bodies. We do not think that the legislative intent is not to prosecute the companies for these serious offences, if these offences involve the amount or value of more than Rs. one lakh, and that they could be prosecuted only when the offences involve an amount or value less than Rs. one lakh. (Emphasis supplied) 31. As the company cannot be sentenced to imprisonment, the court cannot impose that punishment, but when imprisonment and fine is the prescribed punishment the court can impose the punishment of fine which could be enforced against the company. Such discretion is to be read into the section so far as the juristic person is concerned. Of course, the court cannot exercise the same discretion as regards a natural person. Then the court would not be passing the sentence in accordance with law. As regards company, the court can always impose a sentence of fine and the sentence of imprisonment can be ignored as it is impossible to be carried out in respect of a company. This appears to be the intention of the legislature and we find no difficulty in construing the statute in such a way. We do not think that there is blanket immunity for any company from any prosecution for serious offences merely because the prosecution would ultimately entail a sentence of mandatory imprisonment. The corporate bodies, such as a firm or company undertake a series of activities that affect the life, liberty and property of the citizens. Large-scale financial irregularities are done by various corporations. The corporate vehicle now occupies such a large portion of the industrial, commercial and sociological sectors that amenability of the corporation to a criminal law is essential to have a peaceful society with stable economy." (Emphasis supplied) An earlier decision of this Court in Asstt. Commissioner v. Velliappa Textiles Ltd.2 was overruled by the Constitution Bench. 5 SpotLaw In the context of the provisions of the Income Tax Act, recently a Division Bench of this Court in Madhumilan Syntex Ltd. & Ors. v. Union of India & Anr.3, held: "23. From the above provisions, it is clear that wherever a Company is required to deduct tax at source and to pay it to the account of the Central Government, failure on the part of the Company in deducting or in paying such amount is an offence under the Act and has been made punishable. It, therefore, cannot be said that the prosecution against a Company or its Directors in default of deducting or paying tax is not envisaged by the Act. 24. It is no doubt true that Company is not a natural person but 'legal' or 'juristic' person. That, however, does not mean that Company is not liable to prosecution under the Act. 'Corporate criminal liability' is not unknown to law. The law is well settled on the point and it is not necessary to discuss it in detail." 18. Section 141 of the Act even does not provide for a mandatory minimum imprisonment. A fine can be imposed upon the offender for commission of an offence under Section 138 of the Act. 19. Interpretation of Section 141 of the Act came up for consideration before a Three-Judge Bench of this Court in S.M.S. Pharmaceuticals Ltd. v. Neeta Bhalla and Another4 wherein it was opined that criminal liability on account of dishonour of cheque primarily falls on the drawer company and is extended to the officers of the company. Analysing Section 141 of the Act, the Bench observed: "...Section 141 of the Act is an instance of specific provision which in case an offence under Section 138 is committed by a company, extends criminal liability for dishonour of a cheque to officers of the company. Section 141 contains conditions which have to be satisfied before the liability can be extended to officers of a company. Since the provision creates criminal liability, the conditions have to be strictly complied with. The conditions are intended to ensure that a person who is sought to be made vicariously liable for an offence of which the principal accused is the company, had a role to play in relation to the incriminating act and further that such a person should know what is attributed to him to make him liable. In other words, persons who had nothing to do with the matter need not be roped in. A company being a juristic person, all its deeds and functions are the result of acts of others. Therefore, officers of a company who are responsible for acts done in the name of the company are sought to be made personally liable for acts which result in criminal action being taken against the company. It makes every person who, at the time the offence was committed, was in charge of, and was responsible to the company for the conduct of business of the company, as well as the company, liable for the offence. The proviso to the sub-section contains an escape route for persons who are able to prove that the offence was committed without their knowledge or that they had exercised all due diligence to prevent commission of the offence." [underlining is mine] 6 SpotLaw 20. In Sabitha Ramamurthy and Anr. v. R.B.S. Channabasavaradhya5, this court held that though a person was not personally liable for the offences committed by the company, however, he would only be liable vicariously for the acts of company in terms of Section 141 of the Act only if the requisite averments, are made in the complaint petition. 21. In S.V. Muzumdar and Ors. v. Gujarat State Fertilizer Co. Ltd. and Anr.6, this Court explicitly laid down the following categories of persons who are covered under Section 141 of the act: "(1) The company who committed the offence. (2) Everyone who was in charge of and was responsible for the business of the company. (3) Any other person who is a director or a manager or a secretary or officer of the company with whose connivance or due to whose neglect the company has committed the offence." 22. In Sarav Investment and Financial Consultants Pvt. Ltd. and Anr. v. Llyods Register of Shipping Indian Office Staff Provident Fund and Anr.7, this Court opined that the director of the company is only vicariously liable for the acts of the company, and could be prosecuted only if the conditions precedent laid down in Section 141 of the Act are satisfied. In K. Srikanth Singh v. North East Securities Ltd. and Anr.8, a Criminal complaint was filed for the dishonour of cheque. Appellant therein had been proceeded against for alleged commission of an offence under Section 138 of the Negotiable Instruments Act by the Trial Court. Before the High Court, quashing of proceedings under Section 482 of the Code of Criminal Procedure, 1973 was sought. It was contended by the appellant that at the relevant point of time since he was not the Director of the Company, hence no cognizance could be taken as the same does not satisfy the requirements of Section 141. The High Court dismissed the petition holding the same as fact in respect thereof was required to be established before the Trial Court. In an appeal to this court, this Court while referring inter-alia to the decisions in S.M.S. Pharmaceuticals Ltd.( Supra) and Sabitha Ramamurthy (supra) held that for showing a vicarious liability of a Director of a Company, it was incumbent to plead that the accused was responsible to the Company for the conduct of the business of the Company in the complaint. The allegation in the complaint petition would not give rise to an inference that the Appellant was responsible for day-to-day affairs of the Company. A negotiation for obtaining financial assistance on behalf of the Company by its Directors itself was not an ingredient for the purpose of constituting an offence under Section 138. Thus, vicarious liability on the Director of the company 7 SpotLaw part must be pleaded and proved and not inferred. [See also Suryalakshmi Cotton Mills Ltd. v. Rajvir Industries Ltd. and Ors.9 In Municipal Corporation of Delhi v. Ram Kishan Rohtagi and Ors.10, the Respondent No. 1 was the manager and respondents No. 2 to 5 were directors of X company . Respondents were charged for offences under Sections 7 and 16 of the Prevention of Food Adulteration Act, 1954 and Section 482 of Criminal Procedure Code, 1973 as the Toffees manufactured by X company was found to be not conforming to the standards prescribed for toffees . On appeal, the High Court quashed the proceedings against respondents. It was held by this court that: "So far as the Manager is concerned, we are satisfied that from the very nature of his duties it can be safely inferred that he would undoubtedly be vicariously liable for the offence; vicarious liability being an incident of an offence under the Act. So far as the Directors are concerned, there is not even a whisper nor a shred of evidence nor anything to show, apart from the presumption drawn by the complainant, that there is any act committed by the Directors from which a reasonable inference can be drawn that they could also be vicariously liable." However, as regards the Manager of the Company, the court held that since he could not fall in the same category as the Directors, and as he was directly incharge of the affairs of the company, he should be held to be liable." 23. In S.M.S. Pharmaceuticals Ltd. (supra) it was held that requisite averments must appear on the face of the complaint petition itself stating: "18. To sum up, there is almost unanimous judicial opinion that necessary averments ought to be contained in a complaint before a person can be subjected to criminal process. A liability under Section 141 of the Act is sought to be fastened vicariously on a person connected with a company, the principal accused being the company itself. It is a departure from the rule in criminal law against vicarious liability. A clear case should be spelled out in the complaint against the person sought to be made liable. Section 141 of the Act contains the requirements for making a person liable under the said provision. That the respondent falls within the parameters of Section 141 has to be spelled out. A complaint has to be examined by the Magistrate in the first instance on the basis of averments contained therein. If the Magistrate is satisfied that there are averments which bring the case within Section 141, he would issue the process. We have seen that merely being described as a director in a company is not sufficient to satisfy the requirement of Section 141. Even a non-director can be liable under Section 141 of the Act. The averments in the complaint would also serve the purpose that the person sought to be made liable would know what the case which is alleged against him is. This will enable him to meet the case at the trial." 8 SpotLaw 24. This position was reiterated in N. Rangachari v. Bharat Sanchar Nigam Ltd.11, wherein this court referring to the observations in S.M. Pharmaceuticals on specific averments in the complaint itself opined that "The scope of Section 141 has been authoritatively discussed in the decision in S.M.S. Pharmaceuticals Ltd. (supra) binding on us and there is no scope for redefining it in this case. Suffice it to say, that a prosecution could be launched not only against the company on behalf of which the cheque issued has been dishonoured, but it could also be initiated against every person who at the time the offence was committed, was in charge of and was responsible for the conduct of the business of the company." It was further held: "Therefore, a person in the commercial world having a transaction with a company is entitled to presume that the directors of the company are incharge of the affairs of the company. If any restrictions on their powers are placed by the memorandum or articles of the company, it is for the directors to establish it at the trial. It is in that context that Section 141 of the Negotiable Instruments Act provides that when the offender is a company, every person, who at the time when the offence was committed was incharge of and was responsible to the company for the conduct of the business of the company, shall also be deemed to be guilty of the offence along with the company. It appears to us that an allegation in the complaint that the named accused are directors of the company itself would usher in the element of their acting for and on behalf of the company and of their being incharge of the company." 25. Again in Everest Advertising Pvt. Ltd. v. State, Govt. of NCT of Delhi and Ors.12, this court relying on S.M. Pharmaceuticals (supra) and Saroj Kumar Poddar v. State (NCT of Delhi) and Anr.13 on the question of the liability of the company officials held that: "The averments must state that the person who is vicariously liable for commission of the offence of the Company both was incharge of and was responsible for the conduct of the business of the Company. Requirements laid down therein must be read conjointly and not disjunctively. When a legal fiction is raised, the ingredients therefor must be satisfied." To the same effect is the decision of this court in N.K. Wahi v. Shekhar Singh and Ors.14. In Balaji Trading Company v. Kejriwal Paper Ltd. and Anr.15, a similar question arose for the consideration before the Andhra Pradesh High Court. 9 SpotLaw In the said case, on the dishonour of the cheques issued by the accused-company, a proceedings was initiated against the company in the trial court. During the pendency of the said ease, the accused-company filed a Criminal Misc. Petition under Sections 239 and 245, Cr. P.C. for discharge and acquittal for the offence under Section 138 read with Section 141 of the Act. In the said application the Director of the company pleaded that as the complainant did not mention anywhere in the complaint that he was personally responsible for the day-to-day business of the accused firms, he is not liable to be prosecuted. The learned Magistrate after hearing both parties dismissed the application. The accused-company being aggrieved by the order, preferred an revision before the Sessions court. respondent- company contended before the Sessions Court that the learned Magistrate erred in holding that a complaint can be lodged against the company through its Director without there being any specific allegation that the said Director was incharge of and was responsible to the company in the conduct of the business at the relevant point of time and that the offence was committed with his consent or connivance and the non-pleading of the Directors in their personal capacity is contrary to Section 141 of the Act, as such, the Director cannot be made to undergo the trial in the absence of any allegation or averment in the complaint that he was in charge of the affairs of the company. The learned Sessions Judge set aside the order on the ground that Section 141 had not been complied with as the said director was not impleaded as an accused. Before the High Court it was contended by the revisioner petitioner that since the cheques issued by the company were dishonoured, the prosecution against the company is perfectly maintainable under Section 141 of the Act and the non- prosecution of the person in charge of the affairs of the company or other Directors in their individual capacity is no bar to maintain the prosecution against the company. Thus, the point for consideration was Whether the respondent- company was liable to be prosecuted under Section 138 of the Negotiable Instruments Act by virtue of Section 141 of the Act in the absence of prosecution of the person incharge of the affairs or other Directors of the company? The High Court after going through Section 141 opined: "The above provision makes it clear that the company as well as the person in-charge of the affairs of the company is liable to be prosecuted. The liability envisaged in Section 141(1) on the person so incharge of and responsible for the conduct of the business of the company is directly responsible for the offence. He can escape from his liability only if he proves that the offence was committed without his knowledge or that he has exercised his powers with due diligence to prevent commission of such offence. Where the offence is committed by a company, the company as well as the person incharge of the business of the company is liable to be prosecuted for the offence under Section 138 of the Act. Though the company is an artificial person handicapped of committing any crime personally, if certain crimes are committed by 10 SpotLaw its officials, the company is liable for prosecution. But, when the company is convicted, the liability can be only in terms of fine as the company is responsible for the acts of commissions and omissions of the persons working for it." Referring to a large number of judgments of this court on Section 10 of the Essential Commodities Act as also on Section 141, setting aside the order of the Sessions Court, it was held: "Section 141 is specifically incorporated to prosecute the companies for the offence under Section 138 of the Act. The mandate of the section clearly indicates that the company is liable for prosecution when a cheque is issued on its behalf and bounced on presentation of such cheque. The intendment of the section is not to give scope for individuals to escape by issuing cheques in the names of the companies. Therefore, when cheques are issued in the name of the company, the company is invariably liable for prosecution for the offence under Section 138 of the Act. Regarding the prosecution of the Directors of the company, the legal position makes it clear that the person who is in charge of and was responsible to the company in conduct of its business at the material time is also liable to be prosecuted. But, the non-prosecution of any of the Directors is no bar to prosecute the company. The revision petitioner is pleading that he is prejudiced on account of mentioning of his name as the person representing the company. The prosecution never intended to prosecute Sri Rahul Kejrlwal in his Individual capacity. The Courts below also made it clear that Sri Rahul Kejrlwal is not personally liable for prosecution on account of the absence of specific allegations that he is in charge of the affairs of the company or managing its affairs. The judgments placed on behalf of the revision petitioner are only regarding the aspect whether a Director or Directors arc liable to be prosecuted when there are no specific allegations that he or they were in charge of and were responsible to the company in conduct of its business. In the light of the above circumstances. I find sufficient force in the grounds of revision. The company is liable for prosecution despite non-prosecution of the Director or Directors responsible for the management of the affairs of the company or in charge of its affairs." [Emphasis Supplied] 26. While saying so, I am not unmindful of views differently taken by some Benches of this Court. I would notice some of them to place on record how different Benches took different views. 27. I may, however, notice first a three Judge Bench decision of this Court in State of Madras v. C.V. Parekh and another16. There the company was not made an accused. The Directors of the company were acquitted. A contention was raised that the accused being liable to the company should have been convicted. This Court held:- "3. Learned Counsel for the appellant, however, sought conviction of the two respondents on the basis of Section 10 of the Essential Commodities Act under which, 11 SpotLaw if the person contravening an order made under Section 3 (which covers an order under the Iron and Steel Control Order, 1956), i