/2022 INSC 0814/ REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NO.1586  OF 2022 (ARISING OUT OF SPECIAL LEAVE APPEAL (CRIMINAL) NO. 9811 OF 2021) S.P. MANI AND MOHAN DAIRY ……APPELLANT(S)   VERSUS DR. SNEHALATHA ELANGOVAN           ......RESPONDENT(S) J U D G M E N T J.B. PARDIWALA, J.     1. Leave granted. 1 2. This appeal is at the instance of the original complainant of a   complaint   filed   under   Section   138   of   the   Negotiable Instruments   Act,   1881   (for   short,   “the   NI   Act”)   and   is   directed against   the   order   passed   by   the   High   Court   of   Madras   dated 16.02.2021   in   the   Criminal   Original   Petition   No.   1063   of   2021 filed by the respondent herein (accused no.03) under Section 482 of the Code of Criminal Procedure (for short, “the Code”), whereby the High Court allowed the application and quashed the criminal proceedings   initiated   against   the   respondent   herein   in   the   court of the Judicial Magistrate Fast Track Court No.­II, Erode. 3. There are some legal issues with a never­ending debate. The debate   on   such   legal   issues   goes   on   and   on   despite   there   being plethora of case law on the subject. The NI Act by now is almost three decades old. Section 141 of the NI Act is on the statute past more   than   three   decades.   There   are   various   decisions   of   this Court and High Courts explaining the true purport of Section 141 of the NI Act. However, the debate on Section 141 of the NI Act is never ending. The present litigation is also one in which we have been called upon to look into Section 141 of the NI Act. FACTUAL MATRIX 2 4. The   facts   of   this   case   are   plain   and   simple.   The   appellant herein   (original   complainant)   is   engaged   in   the   business   of   milk and milk products. The respondent herein is one of the partners of   a   Partnership   Firm   running   in   the   name   of   Sira   Marketing Services. The firm used to purchase milk and milk products from the   appellant/complainant   on  credit   basis.   The   appellant   has   to recover  an amount of Rs. 10,71,434.60/­ (Rs. Ten Lakh Seventy One   Thousand   Four   Hundred   Thirty   Four   and   Sixty   paise)   from the partnership firm. The firm issued a cheque duly signed by the original   accused   No.   02   (partner/authorised   signatory)   in  favour of the appellant for the amount of Rs. 10,00,000/­ (Rs. Ten Lakh only)   dated   05.05.2017.   The   cheque   came   to   be   dishonoured   as there was no sufficient balance in the account maintained by the firm. No sooner, the bank intimated the appellant herein that the cheque   could   not   be   cleared   due   to   insufficient   funds   than   the appellant   herein   issued   a   statutory   notice   dated   14­08­2017   to the   firm   and   the   two   partners   of   the   firm.   Despite   service   of notice   to   the   firm   as   well   as   the   two   partners   (accused   persons) the   amount   was   not   paid   to   the   appellant   and   therefore,   the appellant was left with no other option but to file the complaint in the   Judicial   Magistrate   Fast   Track   Court   No.   II,   Erode   for   the 3 offence   punishable   under   Section   138   r/w   141   of   the   NI   Act which came to registered as the STC No. 583 of 2017. 5. The   respondent   herein   (original   accused   No.   03/partner) preferred an application under 482 of the Code in the High Court and   prayed   that   the   criminal   proceedings   instituted   against   her may   be   quashed   as   she   has   no   liability   under   the   law.   The principal   argument   of   the   respondent   herein   before   the   High Court   was   that   much   before   the   cheque   came   to   be   issued,   the firm   had   been   dissolved.   The   accounts   of   the   firm   were   also settled on                  13­02­2017 following  the  dissolution. The High Court   quashed   the   proceedings   against   the   respondent   herein mainly   on   the   ground   that   there   was   nothing   to   indicate   as   to how and in what manner the respondent at the relevant point of time   was   in­charge   and   responsible   for   the   conduct   of   the business   of   the   firm.   The   High   Court   took   the   view   that   the complaint   can   be   prosecuted   as   against   the   respondent   herein only   if   the   allegations   made   in   the   complaint   fulfils   the requirements   of   Section   141   of   the   NI   Act.   The   High   Court   took the   view   that   merely   by   reciting   the   words   used   under   Section 141   of   the   NI   Act   in   the   complaint   no   vicarious   liability   can   be fastened on the partner of the firm. 4 6. In   such   circumstances   above,   the   High   Court   allowed   the application   filed   by   respondent   herein   and   terminated   the proceedings as far as the respondent is concerned. 7. In view of the aforesaid, the appellant (original complainant) is here before this Court with the present appeal. Submissions on behalf of the Appellant   8. The   learned   counsel,   Mr.   E.R.   Kumar   appearing   for   the appellant vehemently submitted that the High Court committed a serious   error   in   passing   the   impugned   Order   quashing   the proceedings against the respondent herein. He would submit that the   entire   premise   on   which   the   High   Court   proceeded   could   be termed   as   erroneous   in   law.   The   learned   counsel   would   submit that in the statutory notice issued to the respondent as well as in the   body   of   the   complaint,   there   are   specific   averments   that   the accused   Nos.   02   and   03   respectively,   being   the   partners   of   the partnership   firms,   are   in­charge   and   responsible   for   the   day­to­ day   affairs   of   the   firm.   He   pointed   out   there   are   specific averments made in the complaint that the partners which include the   respondent   herein   are   regularly   looking   after   and   actively taking   part   in   the   day­to­day   business   of   the   firm.   He   further pointed   out   that   there   is   a   specific   averment   that   in   order   to 5 discharge the liability, the original accused No. 02 had issued the cheque   within   the   knowledge   and   consent   of   the   respondent herein. It is argued that if the substance of the allegation made in the complaint fulfil the requirements of Section 141 of the NI Act, the  complaint  is to proceed and is required to be tried with. The learned   counsel   vociferously   argued   that   while   construing   a complaint the Court should not adopt a hyper­technical approach and quash the same. 9. The   learned   counsel   further   pointed   out   that   three individual   notices   were   issued   under   Section   138   of   the   NI   Act before   the   filing   of   the   complaint.   He   would   submit   that   the statutory   notice   was   duly   served   upon   the   respondent   herein. However,  the  respondent  thought  fit  not   to  give  any  reply  to  the notice. It is argued that if the respondent had anything to say as regards her role in the firm, she could have given an appropriate reply that she is a sleeping partner and not involved into the day­ to­day   affairs   of   the   firm.   It   is   argued   that   respondent   herein could   also   have   clarified   in   her   reply   that   the   firm   had   already been   dissolved   much   before   the   cheque   was   issued   and   in  such circumstances,   no   liability   could   be   fastened   on   her.   In   the absence of any reply to the statutory notice, the respondent could 6 not have argued before the High Court for the first time about her involvement in the affairs of the firm. The learned counsel would submit   that   the   High   Court   committed   a   serious   error   in accepting   such   submission   canvassed   on   behalf   of   the respondent at the preliminary stage. 10. The   learned   counsel   further   submitted   that   once   the necessary   averments   are   made   in   the   complaint,   the   onus thereafter   would   shift   on   the   accused   to   establish   by   producing some   unimpeachable   and   incontrovertible   evidence   which   may clearly indicate that the respondent herein as one of the partners of  the   firm,  could  not  have  been  concerned  with  the  issuance  of the cheque in question. 11. In   such   circumstances   referred   above,   the   learned   counsel appearing   for   the   appellant   prays   that   there   being   merit   in   his appeal, the same may be allowed and the impugned order passed by the High Court may be quashed. Submissions on behalf of the Respondent: 12. Ms.   Hari   Priya   Padmanabhan,   the   learned   counsel appearing   for   the   respondent   (accused)   on   the   other   hand   has vehemently opposed the present appeal submitting that no error, not   to   speak   of   any   error   of   law,   could   be   said   to   have   been 7 committed by the High Court in passing the impugned order. She would submit that mere bald averments in the complaint are not sufficient to fasten the vicarious lability on the partner of the firm as   envisaged   under   Section   141   of   the   NI   Act.   The   learned counsel would submit that the case on hand is squarely covered by   the   decision   of   this   Court   in   the   case   of   SMS Pharmaceuticals   Ltd.   v.   Neeta   Bhalla ,   (2005)   8   SCC   89. Relying   on   the   said   decision   of   this   Court,   the   learned   counsel would   submit   that   the   deeming   fiction   creating   criminal   lability and vicarious lability are a departure from the usual principles of criminal   law   and   that   a   clear   case   should   be   spelt   out   and   the accused person should be made aware of the case alleged against him   or   her.   The   learned   counsel   would   submit   that   this   would therefore   necessarily   require   averments   in   addition   to   the statement   that   the   accused   is   in­charge   of   and   responsible   for the affairs of the company/firm.  13. The   learned   counsel   appearing   for   the   respondent   in support   of   her   aforesaid   submissions   has   placed  strong   reliance on the following decisions: 8 (i) Gunmala   Sales   Pvt.   Ltd.   v.   Anu   Mehta   &   Ors , reported in (2015) 1 SCC 103; (ii) National  Small  Industries   Corporation  v.  Harmeet Singh Paintal & Anr ., reported in (2010) 3 SCC 330; (iii) Sunita   Palita   &   Others   v.   M/s   Panchami   Stone Quarry , reported in (2022) SC Online SC 945. 14. In   such   circumstances   referred   above,   the   learned   counsel appearing   for   the  respondent  prays   that   there   being   no   merit   in this appeal, the same may be dismissed.  Analysis  15. Having  heard the learned counsel appearing  for  the parties and   having   gone   through   the   materials   on   record   the   only question   that   falls   for   our   consideration   is   whether   the   High Court committed any error in passing the impugned order? 16. Since   the   arguments   of   both   the   sides   have   proceeded mainly   on   the   averments   made   in   the   complaint   and   to   analyze the   case   before   us   in   proper   perspective,   it   is   necessary   to scrutinize   the   statutory   notice   as   well   as   the   complaint.   The statutory notice dated 14.08.2017 reads thus:­ “To,   9 1. Sira Marketing Service, Represented by it's Partner/ Authorized Signatory,  Rajesh, Old No.60, New No.30,  28th Cross St, Indhira Nagar, Adyar, Chennai­20.  2. Rajesh, Partner/ Authorized Signatory,  Sira Marketing Service,  Old No.60, New No. 30,  28th Cross St, Indhira Nagar, Adyar, Chennai­20.  3. Dr. Mrs. Snehalatha Elangovan, W/o. Elangovan,  Partner / Authorized Signatory,  Sira Marketing Service,  Old No.60, New No.30,  28th Cross St, Indhira Nagar,  Adyar, Chennai­20.  Sir, Please   take   notice   that   we   are   instructed   by   our   client S.P.   Mani   and   Mohan   Dairy,   Represented   by   its Managing   Partner:   R.Mohanasundaram,   No.34   &   84, Jeevanantham Street, Kollampalayam, Erode­638 002 to issue this notice to you.  You   No.1   is   a   Partnership   Firm,   You   No.2   and   3   are Partners and incharge and responsible for the day­to­day affairs of You No. 1, you No.2 and 3 are regularly looking after and actively taking part in the day­to­day business of You No.1. Our   client   is   doing   business   in   Milk   and   Milk   Products: You   used   to   purchase   Milk   and   Milk   Products   from   our client  on  credit   basis.  Our  client   is  maintaining  true  and correct   accounts.   As   per   accounts   maintained   by   our client  you  have   to   pay  a balance   of   Rs.  10,71,434.60  to 10 our   client .   In   order   to   discharge   the   part   of   the   said balance   amount   and   liability   you   No.2   on   behalf   of   you No.1   and   with   the   knowledge   and   consent   of   you   No.3 issued the following cheque which is drawn on TamilNad Mercantile   Bank   Ltd .,   Thiruvanmiyur   Branch,   Chennai­ 41.  S.No.  Cheque Date  Cheque No.  Cheque Amount    1.   05.05.2017       411618  Rs. 10,00,000/­  On   your   request   our   client   presented   the   above   said cheque for collection on 13.06.2017 through HDFC Bank Ltd.,   Sathy   Road   Branch,   Erode   and   the   same   was returned as "Funds Insufficient" on 14.06.2017. Again on your request  our client  presented  the  above  said  cheque for   collection   on   20.07.2017   through   HDFC   Bank   Ltd., Sathy   Road   Branch,   Erode   and   the   same   was   returned as "Funds Insufficient" on 21.07.2017. Without sufficient funds   in   your   account,   you   have   issued   the   above   said cheque.  You  issued   the   above   said   cheque  assuring  payment  on presentation of the same. At the time of issuing the said cheque, you represented that you are having an account in which you will have sufficient amount in your account. But   you   purposely   allowed   the   same   to   be   dishonoured with   an   intention   to   cheat   and   defraud   our   client. Therefore,   you   have   committed   an   offence   punishable U/S 138 of the Negotiable Instruments Act.  You   are   hereby   called   upon   to   pay   the   above   said amount   of   Rs.10,00,000/­due   under   the   above   said cheque dated 05.05.2017 within is days from the date of receipt   of   this   notice.   Please   note   that   on   your   failure   to make   the   payment   within   the   above­mentioned   time, legal action will be taken against you under section 138 of   the   Negotiable   Instruments   Act   1881   and   thereupon you will be held liable for all the costs and consequences arising thereof.”             [Emphasis supplied] 11 17. At   the   cost   of   repetition,   we   may   state   that   there   is   no dispute   that   the   aforesaid   notice   issued   to   the   respondent   was duly   acknowledged   by   her,   however,   the   respondent   thought   fit not   to   give   any   reply   to   the   same.   The   acknowledgement   receipt has   also   been   placed   on   record.   The   learned   counsel   appearing for the respondent fairly submitted that her client was in receipt of the notice however, no reply has been given to the same. 18.  The   complaint   filed   under   Section   138   of   the   NI   Act   reads thus:­ “The complainant is a Partnership Firm registered under the   Partnership   act   and   carrying   on   business   in   the above   said   address.   The   Partners   of   the   said   firm resolved   that   D.   Gokulnath,   S/o.   M.   Dhanapal   the Manager of the said  complainant  who knows personally about each and  every transaction of this  case to be  and he is authorized to represent the firm in this case. A copy of power of attorney is produced herewith.  The   accused   No.1   is   a   Partnership   Firm,   the   accused No.2   and   3   are   Partners   and   in­charge   and   responsible for   the   day­to­day   affairs   of   the   accused   No.1,   the accused   No.2   and   3   are   regularly   looking   after   and actively   taking   part   in   the   day­to­day   business   of   the accused No.1 . The   complainant   is   doing   business   in   Milk   and   Milk Products.   The   accused   used   to   purchase   Milk   and   Milk Products   from   the   complainant   on   credit   basis.   The complainant is maintaining true and correct accounts. As per   accounts   maintained   by   the   complainant,   the 12 accused have to pay a balance of Rs.10,71,434.60 to the complainant.   In   order   to   discharge   the   part   of   the   said balance amount and liability the accused No.2 on behalf of   the   accused   No.   1   and   with   the   knowledge   and consent of the accused No.3 issued the following cheque which   is   drawn   on   TamilNad   Mercantile   Bank   Ltd., Thiruvanmiyur Branch, Chennai­41 .  S.No.    Cheque Date   Cheque No.   Cheque Amount   1.    05.05.2017 411618      Rs. 10,00,000/­ On the request of the accused the complainant presented the   above   said   cheque   for   collection   on   13.06.2017 through HDFC Bank Ltd., Sathy Road Branch, Erode and the   same   was   returned   as   "Funds   Insufficient"   on 14.06.2017.   Again,   on   the   request   of   the   accused   the complainant   presented   the   above   said   cheque   for collection on 20.07.2017 through HDFC Bank Ltd., Sathy Road   Branch,   Erode   and   the   same   was   returned   as "Funds   Insufficient"   on   21.07.2017.   Without   sufficient funds   in   their   account   accused   have   issued   the   above said cheque. The   accused   issued   the   above   said   cheque   assuring payment   on   presentation   of   the   same.   At   the   time   of issuing   the   said   cheque,   the   accused   represented   that they   are   having   an   account   in   which   they   will   have sufficient   amount   in   their   account.   But   the   accused purposely   allowed   the   same   to   be   dishonoured   with   an intention   to   cheat   and   defraud   the   complainant. Therefore,   the   accused   have   committed   an   offence punishable u/s 138 of the Negotiable Instruments Act.  Thereupon   the   complainant   issued   a   lawyer   notice   on 14.08.2017 to  the  accused  calling upon them  to  pay the above   said   sum   of   Rs.10,00,000/­   due   under   the   said cheque   dated   05.05.2017   within   15   days   from   the   date of   receipt   of   this   notice.   The   accused   received   the   above said   notice   on   16.08.2017.   But   they   failed   to   pay   the above   said   cheque   amount   within   15   days.   Hence   the 13 accused   has   committed   an   offence   punishable   u/s   138 r/w.   142   of   Negotiable   Instruments   Act   1881   as amended by Act 55 of2002.  The   complainant   submits   that   he   had   produced   the relevant documents relating to this offence.  He further submits that he has filed this complaint within one month from the date of expiry of 15 days grace time given   in   the   notice   for   the   payment   of   above   said cheque's amount. The above said cheque was presented for   collection   through   HDFC   Bank   Ltd.,   Sathy   Road Branch,   Erode   which   is   situated   in   Erode Karungalpalayam Police Station limit. Hence this Hon'ble court is having jurisdiction to cognizance the offence. A court fee of Rs.5,000/­ is paid under Tamilnadu Court Fee Act.  It   is   therefore,   prayed   that   this   Hon'ble   Court   may   be pleased   to   take   this   case   on   file,   issue   summon   to   the accused,   enquire   the   matter,   punish   the   accused   with maximum   sentence   and   direct   the   accused   to   pay compensation   to   the   complainant   u/s   357   CPC   and render justice.”             [Emphasis supplied] 19. Thus,   from   the   aforesaid   the   following   averments   in   the complaint are evident:­ (a) Accused No.1 is a Partnership Firm, the accused Nos. 2 and 3 resply  are the partners and in charge and responsible for the day­to­day affairs of the firm, the accused Nos. 2 and 3 14 are   regularly   looking   after   and   actively   taking   part   in   the day­to­day business of the firm; (b) In order to discharge the part liability, the accused No. 2 on behalf of the firm and with the consent and knowledge of the accused   No.   3   issued   the   cheque   drawn   on   the   Tamilnad Mercantile Bank Ltd., Thiruvanmiyur Branch, Chennai­41. 20. The aforesaid averments are not only found to be read in the complaint but in the notice too. 21. We   shall   now   proceed   to   look   into   the   impugned   order passed by the High Court. The same order reads thus:­   “This   criminal   original   petition   has   been   filed   to   quash the proceedings in STC No. 583 of 2017, pending on the file   of   the   Judicial   Magistrate   Fast   Track   Court   No.II Erode.  2. The   respondent   has   filed   a   complaint   under Section   138   of   the   Negotiable   Instruments   Act.   The petitioner   has   been   arrayed   as   A~   3   in   the   complaint. This   quash   petition   has   been   filed   primarily   on   two grounds.   The   first   ground   is   that   the   Partnership   Firm was   dissolved   during   February   2017   and   the   subject cheque   is   said   to   have   been   issued   by   A~2   on 05.05.2017, after the dissolution of the Partnership Firm. The   2nd   ground   that   has   been   raised   is   that   the allegations   made   in   the   complaint   does   not   satisfy   the requirements   of   Section   141   of   the   Negotiable Instruments Act.  3. Heard   Mr.   K.   Kannan,   learned   counsel   for   the petitioner   and   Mr.   M.   Guruprasad,   learned   counsel   for the respondent.  15 4.  Insofar   as   the   first   issue   that   is   raised   by   the petitioner,   the   same   cannot   be   gone   into   by   this   Court and it is a factual issue which can be decided only in the course of trial.  5. Insofar as the second issue is concerned, it will be beneficial   to   extract   the   relevant   portion   from   the complaint filed by the respondent hereunder:  "The   accused   No.   1   is   a   Partnership   Firm,   the accused No.2 and 3 are Partners and in­charge and responsible for the day­to­day affairs of the accused No. 1, the accused No.2 and 3 are regularly looking after   and   actively   taking   part   in   the   day­to­day business of the accused No. 1.  The complainant is doing business in Milk and Milk Products.   The   accused   used   to   purchase   Milk   and Milk Products from the  complainant  on credit basis. The   complainant   is   maintaining   true   and   correct accounts.   As   per   accounts   maintained   by   the complainant,   the   accused   have   to   pay   a  balance   of Rs.   10,71,434.   60/­   to   the   complainant.   In   order   to discharge   the   part   of   the   said   balance   amount   and liability   the   accused   No.2   on   behalf   of   the   accused No.1   and   with   the   knowledge   and   consent   of   the accused No. 3 issued the following cheque which is drawn   on   Tamil   Nadu   Mercantile   Bank   Ltd., Thiruvanmiyur Branch, Chennai­41.”  S.No.   Cheque Date    Cheuqe No.    Cheque Amount 1.    05.05.2017     411618         Rs. 10,00,000/­ 6. In   the   present   case,   A~   1   is   the   Partnership   Firm and   A~2   who   is   the   partner   is   the   signatory   of   the cheque.   The   petitioner   A~   3   has   been   roped   in   as   an accused   since   she   is   a   partner   of   A~   1   Firm.   The complaint   can   be   prosecuted   as   against   the   petitioner only if the allegations made in the complaint satisfies the 16 requirements   of   Section   141   of   the   Negotiable Instruments Act. 7. In   the   present   case,   the   respondent   has   merely repeated   the   words   used   under   Section   141   of   the Negotiable   Instruments   Act   and   there   is   absolutely   no allegation as to how and in what manner the petitioner is in­charge   and   responsible   for   the   conduct   of   the business.   In   the   absence   of   such   an   allegation,   the complaint   is   not   maintainable   as   against   the   petitioner. The law on this issue is well settled.  8. In   the   result,   the   proceedings   in   STC   No.   583   of 2017,   on   the   file   of   the   Judicial   Magistrate   Fast   Track Court   No.II,   Erode,   is   hereby   quashed   insofar   as   the petitioner   is   concerned.   The   Court   below   is   directed   to complete the proceedings in STC No.583 of 2017, against the   other   accused   persons   within   a   period   of   three months from the date of receipt of a copy of this order.  9. This   criminal   original   petition   is   allowed   with   the above directions. Consequently, connected miscellaneous petitions are closed.” 22. Thus,   the   plain   reading   of   the   impugned   order   passed   by the  High Court  as aforesaid would  indicate that  the proceedings came   to   be   quashed   essentially   on   the   ground   that   there   was nothing   to   indicate   that   in   what   manner   the   respondent   herein was   in­charge   and   responsible   for   the   day­to­day   affairs   of   the firm   so   as   to   make   her   vicariously   liable   for   the   alleged   offence with the aid of Section 141 of the NI Act. To put it in other words, the High Court proceeded on the footing  that mere averments in 17 the complaint as regards the role of the respondent as a partner in the firm is not sufficient. Analysing   Section   141   of   the   Negotiable   Instrument   Act, 1881 23. The provisions of Section 138 and Section 141 resply of the NI Act read as under:­ “ Section   138.   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 18 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. Explanation:   For the purposes of this Section, “debt or other liability” means a legally enforceable debt or other liability.” “ Section 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   sub­section 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.   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 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   sub­section (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 19 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.” 24. Evidently,   the   gist   of   Section   138   is   that   the   drawer   of   the cheque  shall   be  deemed  to  have  committed an  offence  when  the cheque   drawn   by   him   is   returned   unpaid   on   the   prescribed grounds.   The   conditions   precedent   and   the   conditions subsequent to constitute the offence are drawing of a cheque on the   account   maintained   by   the   drawer   with   a   banker, presentation  of the cheque within the  prescribed period, making of a demand by the payee by giving a notice in writing within the prescribed   period   and   failure   of   the   drawer   to   pay   within   the prescribed   period.   Upon   fulfilment   of   these   requirements,   the commission   of   the   offence   which   may   be   called   the   offence   of ‘dishonour of cheque’ is complete. If the drawer is a company, the offence   is   primarily  committed  by   the   company.   By   virtue  of   the provisions   of   sub­section   (1)   of   Section   141,   the   guilt   for   the offence   and  the   liability   to   be   prosecuted   and   punished   shall   be 20 extended   to   every   person   who,   at   the   time   the   offence   was committed, was in charge of and was responsible to the company for   the   conduct   of   its   business;   irrespective   of   whether   such person   is   a   director,   manager,   secretary   or   other   officer   of   the company. It would be for such responsible person, in order to be exonerated in terms of the first proviso, to prove that the offence was   committed   without   his   knowledge   or   despite   his   due diligence. 25. Under   the   separate   provision   of   sub­section   (2),   if   it   is proved   that   the   offence   was   committed   with   the   consent   or connivance   of   or   was   attributable   to   the   neglect   on   the   part   of any director, manager, secretary or other officer of the company, such   person   would   also   be   deemed   to   be   guilty   for   that   offence. Obviously,   the   burden   of   alleging   and   proving   consent, connivance or neglect on the part of any director, etc. would rest upon   the   complainant.   The   non   obstante   clause   with   which   the sub­section   (2)   opens   indicate   that   the   deeming   provision   is distinct   and   different   from   the   deeming   provision   in   sub­section (1)   in   which   the   office   or   designation   of   the   person   in   charge   of and responsible to the company for the conduct of its business is immaterial. 21 26. While   the   essential   element   for   implicating   a   person   under sub­section (1) is his or her being in charge of and responsible to the   company   in   the   conduct   of   its   business   at   the   time   of commission   of   the   offence,   the   emphasis   in   sub­section   (2)   is upon   the   holding   of   an   office   and   consent,   connivance   or negligence   of   such   officer   irrespective   of   his   or   her   being   or   not being actually in charge of and responsible to the company in the conduct   of   its   business.   Thus,   the   important  and   distinguishing feature   in   sub­section   (1)   is   the   control   of   a   responsible   person over   the   affairs   of   the   company   rather   than   his   holding   of   an office or his designation, while the liability under sub­section (2) arises   out   of   holding   an   office   and   consent,   connivance   or neglect. While all the persons covered by sub­section (1) and sub­ section   (2)   are   liable   to   be   proceeded   against   and   also   punished upon the proof of their being either in charge of and responsible to the company in the conduct of its business or of their holding of   the   office   and   having   been   guilty   of   consent,   connivance   or neglect   in   the   matter   of   commission   of   the   offence   by   the company, the person covered by sub­section (1) may, by virtue of the   first   proviso,   escape   only   punishment   if   he   proves   that   the 22 offence was committed without his knowledge or despite his due diligence. 27. As   for   the   requisite   evidence,   the   burden   upon   the prosecution   would   be   discharged   under   sub­section   (1)   when   a person   is   proved   to   be   in   charge   of   and   responsible   to   the company in the conduct of its business and would shift upon the accused   to   prove   that   he   was   ignorant   or   diligent,   if   that   be   his defence; whereas under sub­section (2) the prosecution would be required   to   allege   and   prove   the   consent,   connivance   or   neglect and   holding   of   the   office   by   the   accused.   There   is   nothing   to suggest   that   the   same   person   cannot   be   made   to   face   the prosecution   either   under   sub­section   (1)   or   sub­section   (2)   or both.   A   director   or   manager   can   be   arraigned   and   proved   to   be guilty as the person in charge of and responsible to the company as well as the director of the company who, as such, might have consented   to,   connived   at   or   been   negligent   in   respect   of   the offence   of   dishonour   of   cheque,   be   logically   deduced   that   a person can be arraigned in a complaint as the accused along with the   company   if   it   prima   facie   appears   that   he   was   in   charge   of and   responsible  to  the  company  for   the  conduct   of  its business, although he may or may not be or may not have continued to be 23 a  director  or  other  officer   of  the  company, as  mentioned  in  sub­ section   (2).   It   would   be   sufficient   if   the   complaint   indicates   that such person has been arraigned on the basis of averments which disclose him or her to be the person in charge of and responsible to   the   company   in   the   conduct   of   its   business   at   the   time   the offence was committed. Evidently, a person who signs the cheque or who has the authority to sign the cheque for and on behalf of the company, regardless of his office or capacity, can,   prima facie , be assumed to be in charge of and responsible to the company in the   conduct   of   its   business.   And,   where   such   person   is prosecuted,   then,   if   it   be   his   defence   that   the   offence   was committed   without   his   or   her   knowledge   or   that   he   or   she   has exercised   all   due   diligence   to   prevent   the   commission   of   such offence, the burden to prove that would be on him or her and can only be discharged at the stage of evidence. 28. While   dealing   with   a   reference   to   resolve   the   apparent conflict   between   the   judgments   of   this   Court   in   the   Municipal Corporation of Delhi   v.   Ram Kishan Rohtagi , (1983) 1 SCC 1, and the   U.P. Pollution Control Board   v.   Modi Distillery , (1987) 3   SCC   684,   in   the   context   of   vicarious   liability   under   the 24 provisions   of   Section   141   of   the   NI   Act,   this   Court   in   P. Rajarathinam   v.   State   of   Maharashtra ,   (2000)   10   SCC   529, pertinently observed as under: “4.   A   bare   reading   of   the   provision   mandates   that   some facts   must   come   on   the   record   in   order   to   figure   as   to   who should   answer   the   charge   ultimately.   Necessarily,   pre­ charge evidence assumes importance.   The complainant will have to put his side of the case as given out in the complaint and the persons summoned would have to put on the record all what is material to extricate themselves out. In any case, the   crucial   time   would   be   when   framing   charge   whereat   a decision in that respect would be required to be made by the court.   Presently,   it   appears   to   us   premature   to   be   resolving the  conflict   and   the   ratio   deduced   thereby,  may  turn  out   to be obiter. Therefore, we think that we need not resolve such conflict   at   present   and   leave   it   to   the   court   concerned   to pass appropriate orders at the time of framing of charge. In this manner, we dispose of these appeals .”                                                              [Emphasis supplied] 29. The   seminal   issue   raised   and   requires   to   be   settled   in   the present   case   is   one   relating   to   a   person   liable   to   be   proceeded against under the provisions of sub­section (1) of Section 141 for being   in­charge   of   and   responsible   to   the   company   “ at   the   time the   offence   was   committed .”   It   would,   therefore,   be   important   to find   out   the   “time”   when   the   offence   under   Section   138   can   be said to have been committed by the company. It is common place that   an   offence   means   an   aggregate   of   facts   or   omissions   which are   punishable   by   law   and,   therefore,   can   consist   of   several 25 parts,   each   part   being   committed   at   different   time   and   place involving   different   persons.   The   provisions   of   Section   138   would require   a   series   of   acts   of   commission   and   omission   to   happen before   the   offence   of,   what   may   be   loosely   called   “dishonour   of cheque”   can   be   constituted   for   the   purpose   of   prosecution   and punishment.   It   is   held   by   the   Supreme   Court   in   K. Bhaskaran   v.   Sankaran   Vaidhyan   Balan ,   (1999)   7   SCC   510, that:­ “14.   The   offence   under   Section   138   of   the   Act   can   be completed   only   with   the   concatenation   of   a   number   of acts. The  following  are  the   acts   which are  components   of the   said   offence:   (1)   drawing   of   the   cheque,   (2) presentation   of   the   cheque   to   the   bank,   (3)   returning   the cheque   unpaid   by   the   drawee   bank,   (4)   giving   notice   in writing   to   the   drawer   of   the   cheque   demanding   payment of   the   cheque   amount,   (5)   failure   of   the   drawer   to   make payment within 15 days of the receipt of the notice.” 30. Different   persons   can   be   in­charge   of   the   company   when each of the series of acts of commission and omission essential to complete   the   commission   of   offence   by   the   company   were   being committed.   To   take   an   example,   in   the   case   of   a   company,   “A” might   be   in   charge   of   the   company   at   the   time   of   drawing   the cheque,   “B”   might   be   in   charge   of   the   company   at   the   time   of dishonour of cheque and “C” might be in charge of the company 26 at  the   time   of   failure   to   pay  within  15   days   of   the   receipt  of   the demand notice. In such  a  case, the  permissibility   of prosecution of A, B and C resply or any of them would advance the purpose of the   provision   and,   if   none   can   be   prosecuted   or   punished,   it would   frustrate   the   purpose   of   the   provisions   of   Section   138   as well as Section 141. The key to this interpretation lies in the use of   the   phrase:   “ every   person   shall   be   deemed   to   be   guilty   of   the offence and shall be liable to be proceeded against and punished accordingly ” as it occurs in sub­section (1) of Section 141 and the use   of   the   phrase   “ provided   that   nothing   contained   in   this   sub­ section   shall   render   any   person   liable   to   punishment   if   he proves… ” that occurs in the first proviso. Every  person who was in charge of and was responsible to the company for the conduct of   its   business   at   the   time   any   of   the   components   necessary   for the   commission   of   the   offence   occurred   may   be   “proceeded against”,   but   may   not   be   “punished”   if   he   succeeds   in   proving that   the   offence   was   committed   without   his   knowledge   and despite   his   due   diligence;   the   burden   of   proving   that   remaining on   him.   Therefore,   it   also   has   to   be   held   that   the   time   of commission   of   the   offence   of   dishonour   of   cheque   cannot   be   on the   stroke   of   a   clock   or   during   15   days   after   the   demand   notice 27 has   to   be   construed   as   the   time   when   each   of   the   acts   of commission and omission essential to constitute the offence was committed. The word “every” points to the possibility of plurality of   responsible   persons   at   the   same   point   of   time   as   also   to   the possibility   of   a   series   of   persons   being   in   charge   when   the sequence of events culminating into the commission of offence by the company were taking place. As to what this ‘relevant time’ is, was a question that this Court was called to answer,  inter alia , in N Rangachari v. Bharati Sanchar Nigam Limited , AIR (2007) SC   1682.   In   this   case,   Data   Access,   a   company   had   issued   two cheques   to   the   BSNL,   which   were   duly   presented,   but   were dishonoured   for   insufficiency   of   funds.   A   complaint   under Section   138   of   the   NI   Act   was   filed.   While   the   BSNL   held   the directors   liable,   the   appellant,   a   chairman   in   the   company contended   that   he   being   a   nominated   chairman   and   holding   an Honorary   post   in   the   Company,   was   never   assigned   with   any   of the   company’s   financial   or   other   business   activities.   He   was   the Chairman for name sake and was never entrusted with any job or business   or   constituted   a   signing   authority.   Resolving   the   issue of when the liability could be fastened, this Court said:­ 28 “ In the case on hand, reading the complaint as a whole, it is clear that the allegations in the complaint are that at the time   at   which   the   two   dishonoured   cheques   were   issued by   the   company,   the   appellant   and   another   were   the Directors of the company and were in charge of the affairs of   the   company.   It   is   not   proper   to   split   hairs   in   reading the   complaint   so   as   to   come   to   a   conclusion   that   the allegations   as   a   whole   are   not   sufficient   to   show   that   at the  relevant  point  of time  the  appellant  and  the  other are not   alleged   to   be   persons   in­charge   of   the   affairs   of   the company.   Obviously,   the   complaint   refers   to   the   point   of time   when   the   two   cheques   were   issued,   their presentment,   dishonour   and   failure   to   pay   in   spite   of notice of dishonour. ”         [Emphasis supplied] 31. As held by this Court in   Anil Hada   v.   Indian Acrylic Ltd. , (2000) 1 SCC 1, the phrase “as well as” used in sub­section (1) of Section   141   of   the   NI   Act   would   embroil   the   persons   mentioned therein   within   the   tentacles   of   the   offence   on   par   with   the offending   company.   Therefore,   when   the   company   or   firm   is   the drawee   of   the   cheque,   such   company   or   firm   is   the   principal offender   and   the   fiction   created   by   the   legislature.   When   the offence   is   attributed   to   a   juristic   person   or   a   body   made   up   of several   individuals   and   the   liability   to   be   prosecuted   and punished   is   extended   to   embroil   by   legal   fiction   certain   human beings, that legal fiction has to be so interpreted and applied that the   individuals   intended   to   be   embroiled   may   not   escape   the 29 liability   by   mere   fact   of   having   not   been   in   charge   at   the   time when   one   of   the   other   of   the   events   essential   to   complete   the offence   by   the   company   happened.   Borrowing   again   from   K. Bhaskaran   (supra), the court should not adopt an interpretation which helps a dishonest evader and clips an honest payee as that would defeat the very legislative measure. 32. In   the   aforesaid   context,   we   may   straight   away   proceed   to look   into   the   following   observations   made   by   this   Court   in   the case   of   Monaben   Ketanbhai   Shah   v.   State   of   Gujarat   in Criminal Appeal No. 850 of 2004 decided on 10.08.2004 reported in (2004) 7 SCC 15:­“ Section   138   of   the   Act   makes   dishonour   of   the   cheque   an offence   punishable   with   imprisonment   or   fine   or both.   Section   141   relates   to   offences   by   the   company.   It provides   that   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.   Thus, vicarious   liability   has   been   fastened   on   those   who   are   in­ charge of and responsible to the company for the conduct of its   business.   For   the   purpose   of   Section   141 ,   a   firm   comes within   the   ambit   of   a   company.   It   is   not   necessary   to reproduce   the   language   of        Section   141        verbatim   in   the complaint   since   the   complaint   is   required   to   be   read   as   a whole.   If   the   substance   of   the   allegations   made   in   the complaint   fulfill   the   requirements   of        Section   141    ,   the 30 complaint has to proceed and is required to be tried with. It is also true that in construing a complaint a hyper­technical approach should  not  be  adopted  so  as  to  quash the  same. The laudable object of preventing bouncing of cheques and sustaining   the   credibility   of   commercial   transactions resulting   in   enactment   of        Sections   138        and        141        has   to   be borne   in   mind.   These   provisions   create   a   statutory presumption   of   dishonesty   exposing   a   person   to   criminal liability if payment is not made within statutory period even after   issue   of   notice.   It   is   also   true   that   the   power   of quashing   is   required   to   be   exercised   very   sparingly   and where,  read   as   a  whole,  factual   foundation  for  the   offence has been laid in the complaint, it should not be quashed. All the same, it is also to be remembered that it is the duty of the   Court   to   discharge   the   accused   if   taking   everything stated   in   the   complaint   as   correct   and   construing   the allegations   made   therein   liberally   in   favour   of   the complainant,   the   ingredients   of   the   offence   are   altogether lacking .” [Emphasis supplied]   33. Thus,   the   legal   principles   discernible   from   the   aforesaid decision of this Court may be summarised as under:­ (a) Vicarious   liability   can   be   fastened   on   those   who   are   in­ charge   of   and   responsible   to   the   company   or   firm   for   the conduct of its business. For the purpose of Section 141, the firm comes within the ambit of a company; (b) It is not necessary to reproduce the language of Section 141 verbatim in the complaint since the complaint is required to be read as a whole; 31 (c) If   the   substance   of   the   allegations   made   in   the   complaint fulfil the requirements of Section 141, the complaint has to proceed in regards the law. (d) In   construing   a   complaint   a   hyper­technical   approach should not be adopted so as to quash the same. (e) The  laudable  object  of  preventing  bouncing  of  cheques  and sustaining   the   credibility   of   commercial   transactions resulting   in   the   enactment   of   Sections   138   and   141 respectively should be kept in mind by the Court concerned. (f) These   provisions   create   a   statutory   presumption   of dishonesty exposing a person to criminal liability if payment is not made within the statutory period even after the issue of notice. (g) The   power   of   quashing   should   be   exercised   very   sparingly and   where,   read   as   a   whole,   the   factual   foundation   for   the offence   has   been   laid   in   the   complaint,   it   should   not   be quashed. (h) The   Court   concerned   would   owe   a   duty   to   discharge   the accused   if   taking   everything   stated   in   the   complaint   is correct and construing the allegations made therein liberally 32 in   favour  of  the  complainant,  the   ingredients  of  the  offence are altogether lacking. 34. The   inter­relationship   between   the   Sections   138   and   141 respectively   of   the   NI   Act   has   been   succinctly   explained   by   this Court   in   SMS   Pharmaceuticals   v.   Neeta   Bhalla ,   AIR   (2005) 3512, in the following words:­ “It will be seen from the above provisions that Section 138 casts   criminal   liability   punishable   with   imprisonment   or fine   or   with   both   on   a   person   who   issues   a   cheque towards   discharge   of   a   debt   or   liability   as   a   whole   or   in part   and   the   cheque   is   dishonoured   by   the   Bank   on presentation. Section 141 extends such criminal liability in case of a Company to every person who at the time of the offence,   was   in­charge   of   and   was   responsible   for   the conduct   of   the   business   of   the   Company.   By   a   deeming provision   contained   in   Section   141   of   the   Act,   such   a person is vicariously liable to be held guilty for the offence under Section 138 and punished accordingly.” Who is liable? Vicarious liability: 35. This   Court   in   Assistant   Commissioner,   Assessment­II, Bangalore   and   Ors.   v.   Velliappa   Textiles   Ltd.   and   Ors.   AIR (2004)   SC   86,   introduced   the   concept   of   ego   and   alter   ego   in relation to the employee and the employer corporation. The Court elucidated this principle in the following words:­ “In   order   to   trigger   corporate   criminal   liability   for   the actions   of   the   employee   (who   must   generally   be   liable 33 himself), the actor­employee who physically committed the offence   must   be   the   ego,   the   centre   of   the   corporate personality, the vital organ of the body corporate, the   alter ego   of the employer corporation or its directing mind. Since the company/corporation has no mind of its own, its active and   directing   will   must   consequently   be   sought   in   the person of somebody who for some purposes may be called an agent, but  who is  really the  directing mind  and will of the corporation, the very ego and centre of the personality of the corporation. To this extent there are no difficulties in our law to fix criminal liability on a company. The common law   tradition   of   alter   ego   or   identification   approach   is applicable under our existing laws.” 36. Now, the logical question that would follow is who would be   liable   through   the   company   for   this   offence?   Can   the company itself be prosecuted for this offence? Answering this question,   the   Section   141   says,   ‘every   person   who   was   in charge   of’   and   ‘was   responsible   to   the   company   for   the conduct of the business’    shall be deemed to be guilty of the offence. This concept of vicarious liability has been explained by   this   Court   in   Sabhitha   Ramamurthy   v.   RBS Channabasavaradhya , AIR (2006) SC 3086, as:­ “Section   141   raises   a   legal   fiction.   By   reason   of   the   said provision,   a   person   although   is   not   personally   liable   for commission   of   such   an   offence   would   be   vicariously   liable therefor.   Such vicarious liability can be inferred so far as a company   registered   or   incorporated   under   the   Companies Act,   1956   is   concerned   only   if   the   requisite   statements, which   are   required   to   be   averred   in   the   complaint   petition, 34 are   made   so   as   to   make   the   accused   therein   vicariously liable   for   the   offence   committed   by   the   company .   Before   a person   can   be   made   vicariously   liable,   strict   compliance with the statutory requirements would be insisted.”                        [Emphasis supplied] 37. At this stage, we should look into the decision of this Court in   the   case   of   K.K.   Ahuja   v.   V.K.   Vora ,   (2009)   10   SCC   48,   in K.K.   Ahuja   (supra), wherein this Court discussed  the  principles of   vicarious   liability   of   the   officers   of   a   company   in   respect   of dishonour of a cheque and held­  “27.   The   position   under   section   141   of   the   Act   can   be summarized thus: (i)   If   the   accused   is   the   Managing   Director   or   a   Joint Managing   Director,   it   is   not   necessary   to   make   an averment in the complaint that he is in charge of, and is   responsible   to   the   company,   for   the   conduct   of   the business   of   the   company.   It   is   sufficient   if   an averment is made that the accused was the Managing Director   or   Joint   Managing   Director   at   the   relevant time.   This   is   because   the   prefix   “Managing”   to   the word   “Director”   makes   it   clear   that   they   were   in­ charge of and are responsible to the company, for the conduct of the business of the company. (ii)   In   the   case   of   a   director   or   an   officer   of   the company   who   signed   the   cheque   on   behalf   of   the company,   there   is   no   need   to   make   a   specific averment   that   he   was   in   charge   of   and   was responsible   to   the   company,   for   the   conduct   of   the business   of   the   company   or   make   any   specific allegation   about   consent,   connivance   or   negligence. The very fact that the dishonoured cheque was signed 35 by   him   on   behalf   of   the   company,   would   give   rise   to responsibility under sub­section (2) of   Section 141 . (iii) In the case of a Director, Secretary or Manager (as defined   in   Section   2(24)   of   the        Companies   Act    )   or   a person referred to in clauses (e) and (f) of        section 5        of Companies Act, an averment in the complaint that he was   in   charge   of,   and   was   responsible   to   the company,   for   the   conduct   of   the   business   of   the company is necessary to bring the case under        section 141(1)      of   the   Act.   No   further   averment   would   be necessary   in   the   complaint,   though   some   particulars will   be   desirable.   They   can   also   be   made   liable under        Section 141(2)        by making necessary averments relating   to   consent   and   connivance   or   negligence,   in the   complaint,   to   bring   the   matter   under   that   sub­ section . (iv) Other Officers of a company cannot be made liable under sub­section (1)  of   Section 141 . Other officers   of a company can be made liable only under sub­section (2)   of   Section   141 ,   by   averring   in   the   complaint   their position   and   duties   in   the   company   and   their   role   in regard   to   the   issue   and   dishonour   of   the   cheque, disclosing consent, connivance or negligence.”      [Emphasis supplied] 38. In   a   very   recent   pronouncement   in   the   case   of   Sunita Palita   v.   M/s   Panchami   Stone   Quarry   (2022)   SC   Online   SC 945, this Court, after referring to   K.K. Ahuja   (supra) referred to above, observed as under: “When   the   accused   is   the   Managing   Director   or   a   Joint Managing Director of a company, it is not necessary to make an averment in the complaint that he is in charge of, and is responsible to the company for the conduct of the business of 36 the   company.   This   is   because   the   prefix   “Managing”   to   the word   “Director”   makes   it   clear   that   the   Director   was   in charge of and responsible to the company, for the conduct of the  business  of the company. A Director or an Officer of the company   who   signed   the   cheque   renders   himself   liable   in case of dishonour. Other officers of a company can be made liable only under sub­section (2) of Section 141 of the NI Act by averring in the complaint, their position and duties, in the company, and their role in regard to the issue and dishonour of the cheque, disclosing consent, connivance or negligence.”  39. In   yet   one   another   recent   pronouncement   in   the   case   of Ashutosh   Ashok   Parasrampuria   v.   Gharrkul   Industries   Pvt. Ltd.   reported in (2021) SCC Online SC 915, this Court after due consideration   of   the   decisions   in   the   case   of   SMS Pharmaceuticals   (supra);   S.K.   Alagh   v.   State   of   Uttar Pradesh   (2008)   5   SCC   662;   Maharashtra   State   Electricity Distribution Co. Ltd. v. Datar Switchgear Ltd. , (2010) 10 SCC 479,   and   GHCL   Employees   Stock   Option   Trust   v.   India Infoline Limited , (2013) 4 SCC 505, observed as under:­    “In the light of the ratio in SMS Pharmaceuticals Ltd. (supra) and   later   judgments   of   which   a   reference   has   been   made what   is   to   be   looked   into   is   whether   in   the   complaint,   in addition to asserting that the appellants are the Directors of the  Company and they are  in­charge  of  and responsible  to the   Company   for   the   conduct   of   the   business   of   the Company and if statutory compliance of Section 141 of the NI Act has been made, it may not open for the High Court to interfere   under   Section   482   CrPC   unless   it   comes   across 37 some   unimpeachable,   incontrovertible   evidence   which   is beyond   suspicion   or   doubt   or   totally   acceptable circumstances  which may clearly indicate  that  the  Director could   not   have   been   concerned   with   the   issuance   of cheques and asking him to stand the trial would be abused of process of Court. Despite the presence of basic averment, it   may   come   to   a   conclusion   that   no   case   is   made   out against   the   particular   Director   for   which   there   could   be various reasons.”          [Emphasis supplied] 40. The principles discernible from the aforesaid decision of this Court   in   the   case   of   Ashutosh   Ashok   Parasrampuriya   (supra) is that the High Court should not interfere under Section 482 of the   Code   at   the   instance   of   an   accused   unless   it   comes   across some   unimpeachable   and   incontrovertible   evidence   to   indicate that   the   Director/partner   of   a   firm   could   not   have   been concerned with the issuance of cheques. This Court clarified that in a given case despite the presence of basic averments, the High Court   may   conclude   that   no   case   is   made   out   against   the particular Director/ partner provided the Director/partner is able to   adduce   some   unimpeachable   and   incontrovertible   evidence beyond suspicion and doubt . Specific Averments in the complaint: 38 41. In   Gunmala   Sales   Private   Limited   (supra),   this   Court after an exhaustive review of its earlier decisions on Section 141 of the NI Act, summarized its conclusion as under:­ “a)   Once   in   a   complaint   filed   under   Section   138   read   with Section   141   of   the   NI   Act   the   basic   averment   is   made   that the Director was in charge of and responsible for the conduct of the business of the company at the relevant time when the offence   was   committed,   the   Magistrate   can   issue   process against such Director; b)   If   a   petition   is   filed   under   Section   482   of   the   Code   for quashing of such a complaint by the Director, the High Court may, in the facts of a particular case, on an overall reading of the  complaint, refuse  to quash the complaint  because the complaint contains the basic averment which is sufficient to make out a case against the Director; c)   In   the   facts   of   a   given   case,   on   an   overall   reading   of   the complaint,   the   High   Court   may,   despite   the   presence   of   the basic averment, quash the complaint because of the absence of   more   particulars   about   role   of   the   Director   in   the complaint.   It   may   do   so   having   come   across   some unimpeachable,   incontrovertible   evidence   which   is   beyond suspicion or doubt or totally acceptable circumstances which may   clearly   indicate   that   the   Director   could   not   have   been concerned   with   the   issuance   of   cheques   and   asking   him   to stand   the   trial   would   be   abuse   of   the   process   of   the   court. Despite   the   presence   of   basic   averment,   it   may   come   to   a conclusion   that   no   case   is   made   out   against   the   Director. Take   for   instance   a   case   of   a   Director   suffering   from   a terminal illness who was bedridden at the relevant time or a Director who  had  resigned  long  before  issuance  of  cheques. In such cases, if the High Court is convinced that prosecuting such   a   Director   is   merely   an   arm­twisting   tactics,   the   High Court may quash the proceedings. It bears repetition to state that   to   establish   such   case   unimpeachable,   incontrovertible evidence which is beyond suspicion or doubt or some totally 39 acceptable   circumstances   will   have   to   be   brought   to   the notice   of   the   High   Court.   Such   cases   may   be   few   and   far between but the possibility of such a case being there cannot be   ruled   out.   In   the   absence   of   such   evidence   or circumstances, complaint cannot be quashed; d)   No   restriction   can   be   placed   on   the   High   Court's   powers under Section 482 of the Code. The High Court always uses and   must   use   this   power   sparingly   and   with   great circumspection to prevent inter alia the abuse of the process of   the   Court.   There   are   no   fixed   formulae   to   be   followed   by the High Court in this regard and the exercise of this power depends upon the facts and circumstances of each case. The High   Court   at   that   stage   does   not   conduct   a   mini   trial   or roving   inquiry,   but   nothing   prevents   it   from   taking unimpeachable evidence or totally acceptable circumstances into   account   which   may   lead   it   to   conclude   that   no   trial   is necessary qua a particular Director.” 42. The   principles   of   law   and   the   dictum   as   laid   in   Gunmala Sales   Private   Limited   (supra),   in   our   opinion,   still   holds   the field and reflects the correct position of law. 43. In   the   case   on   hand,   we   find   clear   and   specific   averments not only  in the complaint but also in the statutory notice issued to   the  respondent.  There  are  specific averments  that  the  cheque was issued with the consent of the respondent herein and within her   knowledge.   In   our   view,   this   was   sufficient   to   put   the respondent   herein   to   trial   for   the   alleged   offence.   We   are   saying so   because   the   case   of   the   respondent   that   at   the   time   of 40 issuance   of   the   cheque   or   at   the   time   of   the   commission   of   the offence,   she   was   in   no   manner   concerned   with   the   firm   or   she was not in­charge or responsible for day­to­day affairs of the firm cannot be on the basis of mere bald assertion in this regard. The same   is   not   sufficient.   To   make   good   her   case,   the   respondent herein   is   expected   to   lead   unimpeachable   and   incontrovertible evidence.   Nothing   of   the   sort   was   adduced   by   the   respondent before the  High  Court to  get the  proceedings quashed.  The High Court   had   practically   no   legal   basis   to   say   that   the   averments made   in   the   complaint   are   not   sufficient   to   fasten   the   vicarious liability   upon   the   respondent   by   virtue   of   Section   141   of   the   NI Act. 44. We may also examine this appeal from a different angle. It is not   in   dispute,   as   noted   above,   that   no   reply   was   given   by   the respondent   to   the   statutory   notice   served   upon   her   by   the appellant.   In   the   proceedings   of   the   present   type,   it   is   essential for  the person to whom  statutory  notice  is issued under  Section 138   of   the   NI   Act   to   give   an   appropriate   reply.   The   person concerned   is   expected   to   clarify   his   or   her   stance.   If   the   person concerned   has   some   unimpeachable   and   incontrovertible material   to   establish   that   he   or   she   has   no   role   to   play   in   the 41 affairs   of   the   company/firm,   then   such   material   should   be highlighted in the reply to the notice as a foundation. If any such foundation   is   laid,   the   picture   would   be   more   clear   before   the eyes of the complainant. The complainant would come to know as to why the person to whom he has issued notice says that he is not   responsible   for   the   dishonour   of   the   cheque.   Had   the respondent   herein   given   appropriate   reply   highlighting   whatever she   has   sought   to   highlight   before   us   then   probably   the complainant   would   have   undertaken   further   enquiry   and   would have tried to find out what was the legal status of the firm on the date of the commission of the offence and what was the status of the respondent in the firm. The object of notice before the filing of the   complaint   is   not   just   to   give   a   chance   to   the   drawer   of   the cheque to rectify his omission to make his stance clear so far as his liability under Section 138 of the NI Act is concerned. 45. Once   the   necessary   averments   are   made   in   the   statutory notice   issued   by   the   complainant   in   regard   to   the   vicarious liability   of   the   partners   and   upon   receipt   of   such   notice,   if   the partner   keeps   quiet   and   does   not   say   anything   in   reply   to   the same,   then   the   complainant   has   all   the   reasons   to   believe   that what   he   has   stated   in   the   notice   has   been   accepted   by   the 42 noticee.   In   such   circumstances   what   more   is   expected   of   the complainant to say in the complaint.  46.  When   in   view   of   the   basic   averment   process   is   issued   the complaint must proceed against the Directors or partners as the case may be. But, if any Director or Partner wants the process to be quashed by filing a petition under Section 482 of the Code on the   ground   that   only   a   bald   averment   is   made   in   the   complaint and   that   he   is   really   not   concerned   with   the   issuance   of   the cheque,   he   must   in   order   to   persuade   the   High   Court   to   quash the process either furnish some sterling incontrovertible material or   acceptable   circumstances   to   substantiate   his   contention.   He must make out a case that making him stand the trial would be an   abuse   of   process   of   court.   He   cannot   get   the   complaint quashed   merely   on   the   ground   that   apart   from   the   basic averment   no   particulars   are   given   in   the   complaint   about   his role, because ordinarily the basic averment would be sufficient to send   him   to   trial   and   it   could   be   argued   that   his   further   role could   be   brought   out   in   the   trial.   Quashing   of   a   complaint   is   a serious matter. Complaint cannot be quashed for the asking. For quashing   of   a   complaint,   it   must   be   shown   that   no   offence   is made out at all against the Director or Partner. 43 47. Our final conclusions may be summarised as under:­ a.) The   primary   responsibility   of   the   complainant   is   to make   specific   averments   in   the   complaint   so   as   to make   the   accused   vicariously   liable.   For   fastening the   criminal   liability,   there   is   no   legal   requirement for   the   complainant   to   show   that   the   accused partner of the firm was aware about each and every transaction.   On   the   other   hand,   the   first   proviso to   sub­section   (1)   of   Section   141   of   the   Act   clearly lays down that if the accused is able to prove to the satisfaction   of   the   Court   that   the   offence   was committed   without   his/her   knowledge   or   he/she had   exercised   due   diligence   to   prevent   the commission   of   such   offence,   he/she   will   not   be liable of punishment. b.)   The complainant is supposed to know only generally as   to   who   were   in   charge   of   the   affairs   of   the company   or   firm,   as   the   case   may   be.     The   other administrative   matters   would   be   within   the   special 44 knowledge   of   the   company   or   the   firm   and   those who  are  in charge of  it. In such  circumstances, the complainant   is   expected   to   allege   that   the   persons named  in  the  complaint   are  in  charge  of  the  affairs of   the   company/firm.   It   is   only   the   Directors   of   the company   or   the   partners   of   the   firm,   as   the   case may   be,   who   have   the   special   knowledge   about   the role they had played in the company or the partners in   a   firm   to   show   before   the   court   that   at   the relevant point of time they were not in charge of the affairs   of   the   company.   Advertence   to   Sections   138 and   Section   141   respectively   of   the   NI   Act   shows that   on   the   other   elements   of   an   offence   under Section   138   being   satisfied,   the   burden   is   on   the Board   of   Directors   or   the   officers   in   charge   of   the affairs   of   the   company/partners   of   a   firm   to   show that   they   were   not   liable   to   be   convicted.   The existence   of   any   special   circumstance   that   makes them   not   liable   is   something   that   is   peculiarly within   their   knowledge   and   it   is   for   them   to establish   at   the   trial   to   show   that   at   the   relevant 45 time   they   were   not   in   charge   of   the   affairs   of   the company or the firm. c.) Needless to say, the final judgement and order would depend on the evidence adduced. Criminal liability is attracted   only   on   those,   who   at   the   time   of commission   of   the   offence,   were   in   charge   of   and were   responsible   for   the   conduct   of   the   business   of the   firm.   But   vicarious   criminal   liability   can   be inferred   against   the   partners   of   a   firm   when   it   is specifically averred in the complaint about the status of the partners  ‘qua’  the firm. This would make them liable   to  face   the   prosecution  but  it  does   not   lead   to automatic   conviction.   Hence,   they   are   not   adversely prejudiced   if   they   are   eventually   found   to   be   not guilty,  as  a   necessary   consequence   thereof  would  be acquittal. d.) If   any   Director   wants   the   process   to   be   quashed   by filing a petition under Section 482 of the Code on the ground   that   only   a   bald   averment   is   made   in   the complaint   and   that   he/she   is   really   not   concerned with   the   issuance   of   the   cheque,   he/she   must   in 46 order   to   persuade   the   High   Court   to   quash   the process   either   furnish   some   sterling   incontrovertible material or acceptable circumstances to substantiate his/her   contention.   He/she   must   make   out   a   case that   making   him/her   stand   the   trial   would   be   an abuse of process of Court. 48. We   reiterate   the   observations   made   by   this   Court   almost   a decade   back   in   the   case   of   Rallis   India   Ltd   v.   Poduru   Vidya Bhusan   &   Ors. ,   (2011)   13   SCC   88,   as   to   how   the   High   Court should exercise its power to quash the criminal proceeding when such   proceeding   is   related   to   offences   committed   by   the companies.   “The   world   of   commercial   transactions   contains numerous   unique   intricacies,   many   of   which   are   yet   to   be statutorily   regulated.   More   particularly,   the   principle   laid   down in   Section   141   of   the   NI   Act   (which   is   pari   materia   with   identical sections   in   other   Acts   like   the   Food   Safety   and   Standards   Act , 2006; the erstwhile   Prevention of Food Adulteration Act , 1954;   etc.) is   susceptible   to   abuse   by   unscrupulous   companies   to   the detriment of unsuspecting third parties.”   47 49. In   the   result,   this   appeal   succeeds   and   is   hereby   allowed with   no   order   as   to   costs.   The   impugned   order   passed   by   the High Court is hereby set aside. 50. Pending application, if any, also stands disposed of.   …….…………………………J.   (SURYA   KANT)   ……..………………………J. (J.B.   PARDIWALA) New Delhi; September 16, 2022 48