/2022 INSC 0900/ REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NO. 1757  OF 2022 [Arising out of SLP (Crl.) No. 8882 of 2015] LALANKUMAR SINGH & ORS. …APPELLANT (S) VERSUS STATE OF MAHARASHTRA       …RESPONDENT(S) J U D G M E N T  B.R. GAVAI, J. 1. Leave granted.  2. This appeal arises out of the judgment and order dated 25 th   June   2015   passed   by   the   learned   Single   Judge   of   the High   Court   of   Judicature   of   Bombay,   at   Aurangabad,   in Criminal   Writ   Petition   No.288   of   2015,   thereby   dismissing the said criminal writ petition filed by the appellants herein and   upholding   the   order   of   issuance   of   process   dated   30 th March   2009   passed   by   the   learned   Chief   Judicial 1 Magistrate,   Beed   (hereinafter   referred   to   as   “the   learned CJM”) and the order passed by the learned Sessions Judge, Beed   dated   25 th   November   2014     dismissing   the   Criminal Revision   being   Criminal   Revision   Petition   No.115   of   2013 filed by the appellants thereagainst.  3. The facts, in brief, giving rise to the present appeal are as under:  3.1 The   Appellants   are   the   Directors   of   M/s   Cachet Pharmaceuticals   Private   Ltd.   (hereinafter   referred   to   as “CPPL”).   CPPL   was   granted   permission   to   manufacture ‘Hemfer   Syrup’   which   falls   under   Schedule   C   &   C(1)   to   the Drugs   &   Cosmetics   Rules,   1945   (hereinafter   referred   to   as “the said Rules”). 3.2 On 30 th   August 2006, Sh. N. A. Yadav, the then Drugs Inspector,   Food   and   Drugs   Administration,   Beed, Maharashtra, visited the premises of M/s. Priya Agencies at Beed   and   purchased   ‘Hemfer   Syrup’,   from   which   he   had drawn   samples   of   the   drug.     On   31 st   August   2006,   he   sent one   such   sample   to   the   Government   Analyst,   Maharashtra 2 State   Drug   Control   Laboratory   Mumbai   so   as   to   have   the drug   tested.     On   26 th   February   2007,   he   received   a   test report   dated   13 th   February   2007   from   the   Government Analyst stating that the sample was not of standard quality as   the   content   of   Cyanocobalamin   was   less   than   the permissible   limit,   i.e.,   39%   of   the   label   amount.   On   the same   day,   the   manufacturer   of   the   drug,   i.e.,   CPPL,   was informed by a registered post about the test report.  3.3 On 29 th   March 2007, Sh. Vijay Jain, Deputy Manager, QA   of   CPPL   requested   the   Drug   Inspector   to   send   the samples again for analysis. Pursuant to an application filed by   M/s   Alkem   Laboratories,   the   distributor   of   CPPL,   the learned   CJM,   Beed   sent   the   samples   of   ‘Hemfer   Syrup’   for re­analysis   on   24 th   April   2007.     On   10 th   July   2007,   the Learned CJM, Beed received the test report from the Central Drug   Laboratory,   Calcutta   stating   therein   that   the   sample was   not   of   standard   quality   as   it   did   not   conform   to   the accepted limits of  Cyanocobalamin  content. 3 3.4 Vide letter dated 21 st   August 2008, the Drug Inspector called   upon   CPPL   to   furnish   the   particulars   of   Directors, Articles  of Association,  Memorandum  of  Association, copies of   License   to   manufacture   and   sell   drugs,   particulars   of technical   persons,   and   all   such   information   as   was   needed to   be   provided   under   the   Drugs   &   Cosmetics   Act,   1940 (hereinafter   referred   to   as   “the   said   Act”).     In   reply   to   this letter,   CPPL   informed   the   Drug   Inspector   that   the   report dated   10 th   July   2007   was   signed   by   “In­Charge   Director” and not the Director  of  Central Drugs Laboratory  and thus requested   him   to   send   a   proper   report   signed   by   the Director of the Central Drugs Laboratory. 3.5 Vide   letter   dated   12 th   January   2009,   the   Drug Inspector again called upon CPPL to furnish particulars that were   previously   sought.     Vide   letter   dated   12 th   February 2009,   CPPL   provided   the   information   and   documents requested   by   the   Drug   Inspector   and   it   was   categorically stated   therein   that   the   ‘Hemfer   Syrup’   was   manufactured under the supervision and technical guidance of Sh. Ashok 4 Kumar, the FDA approved manufacturing chemist for liquid orals.  3.6 Mr. Ashok Kumar (Accused No. 9) wrote an individual letter   dated   13 th   February   2009   to   the   Drug   Inspector stating   therein   that   the   said   batch   of   ‘Hemfer   Syrup’   was manufactured   under   his   supervision   and   that   the   drug complied   with   the   requisite   standards.     Similarly,   Mr. Naresh   Roy   (Accused   No.   10)   also   wrote   a   letter   dated   13 th February   2009   to   the   Drug   Inspector   stating   therein   that the   said   batch   of   the   ‘Hemfer   Syrup’   was   tested   under   his supervision   and   from   the   test   results   it   appeared   that   the drug complied with the requisite standards.  3.7 Pursuant to the orders to take legal action against the manufacturer of the drug by the Joint Commissioner (H.Q.) and   Controlling   Authority,   Food   &   Drug   Administration, Mumbai, the Complaint bearing RCC No. 233 of 2009 came to   be   filed   before   the   Ld.   Chief   Judicial   Magistrate,   Beed under   Section   18(a)(i)   read   with   Sections   16   and   34   of   the said Act and punishable under Section 27(d) of the said Act. In   the   said   complaint,   the   present   Appellants   being 5 Directors of the Company were arrayed as Accused Nos. 5 to 8.  3.8 The   learned   CJM,   Beed   issued   Summons   to   all   the accused,   including   the   Appellants   herein   vide   Order   dated 30 th   March   2009.   The   Appellants   filed   a   Criminal   Revision Petition   against   the   summoning   order   before   the   learned Sessions   Judge,   Beed   on   the   ground   that   there   are   no specific averments in terms of Section 34 of the said Act as to the  role played by  the Directors and thus  sought for  the Summoning   Order   to   be   quashed.   However,   the   learned Sessions   Judge,   Beed   rejected   the   said   Criminal   Revision Petition   noting   that   there   is   a   specific   averment   in   the complaint   that   the   appellants   are   concerned   with   the manufacture, distribution and sale of ‘Hemfer Drug’.  3.9 The   Appellants   preferred   a   Criminal   Writ   Petition before the Bombay High Court assailing the order passed by the   learned   Sessions   Judge.   The   High   Court,   vide   the impugned   judgment,   dismissed   the   said   Criminal   Writ Petition   on   the   ground   that   all   the   Directors   were 6 conducting   the   business   of   CPPL   and   thus,   they   were involved in the manufacturing process.  3.10 Hence, the present appeal. 4. We   have   heard   Shri   C.U.   Singh   and   Shri   Anupam  Lal Das,   learned   Senior   Counsels   appearing   on   behalf   of   the appellants   and   Shri   Siddharath   Dharmadhikari,   learned counsel   appearing   on   behalf   of   the   respondent­State   of Maharashtra.  5. Shri   C.U.   Singh   and   Shri   Anupam   Lal   Das,   learned Senior   Counsels   submit   that   Section   34   of   the   said   Act specifically provides that only such person who, at the time of the commission of the offence, was in­charge 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.   6. Shri   C.U.   Singh,   learned   Senior   Counsel,   further submits that Rule 76 of the said Rules prescribes a Form of licence   to   manufacture   drugs   specified   in   Schedule   C   and 7 C(1),   excluding   those   specified   in   Part   XB   and   Schedule   X, or   drugs   specified   in   Schedule   C,   C(1)   and   X   and   the conditions for the grant of such licence.  He further submits that,   before   a   license   in   Form   28   or   Form   28B   is   granted, certain   conditions   are   required   to   be   complied   with   by   the applicant.  He submits that under sub­rule (1) of Rule 76 of the said Rules, the manufacture is required to be conducted under   the   active   direction   and   personal   supervision   of competent   technical   staff   consisting   at   least   of   one   person who   is   a   whole­time   employee   and   who   possesses   the requisite   qualification   as   prescribed   under   the   said   Rules. He further submits that under sub­rule (4) of Rule 76 of the said Rules, an applicant is required to provide and maintain adequate   staff,   premises   and   laboratory   equipment   for carrying out such tests of the strength, quality and purity of the substances as may be required to be carried out by him under the provisions of Part X of the said Rules.  He further states that under sub­rule (4A) of Rule 76 of the said Rules, the head of the testing  unit is required to possess a degree in   Medicine   or   Science   or   Pharmacy   or   Pharmaceutical 8 Chemistry   of   a   University   recognised   for   the   said   purpose. He   is   also   required   to   have   experience   in   the   testing   of drugs,   which   in   the   opinion   of   the   licensing   authority   is considered adequate.   He submits that Form 28 is a license to   manufacture   for   sale   or   distribution   of   drugs   in accordance with Rule 76 of the said Rules.   Learned Senior Counsel   submits   that   in   Form   28,   the   names   of   the approved competent technical staff are required to be given. He further submits that condition No.3 of the Conditions of Licence   requires   that   if   there   is   any   change   in   the competent   technical   staff,   the   same   shall   be   forthwith reported to the licensing authority.   7. Learned   Senior   Counsel   submits   that   Schedule   M   to the said Rules provides for good manufacturing practice and requirements   of   premises,   plant   and   equipment   for pharmaceutical products.   Learned Senior Counsel submits that clause 6.1 of Part I of Schedule M specifically provides that   the   manufacture   shall   be   conducted   under   the   direct supervision   of   competent   technical   staff   with   prescribed qualifications   and   practical   experience   in   the   relevant 9 dosage   form   and/or   active   pharmaceutical   products.     It   is further   the   submission   of   the   learned   Senior   Counsel   that as   per   clause   6.2   thereof,   the   head   of   the   Quality   Control Laboratory   is   required   to   be   independent   of   the manufacturing   unit.     It   also   requires   that   the   testing   shall be   conducted   under   the   direct   supervision   of   competent technical   staff,   who   shall   be   whole   time   employees   of   the licensee.  8. Shri Singh further submits that in the licence which is duly   signed   by   the   designated   licensing   authority,   the names of the approved competent technical staff are already given.     It   is   further   submitted   that   in   the   reply   dated   13 th February   2009   to   the   Drug   Inspector,   Food   &   Drug Administration,   M.S.   Beed,   Mr.   Naresh   Roy,   Assistant Manager   Q.A.   (Accused   No.10)   had   stated   that   the   raw material was analysed in the Quality Control Department by Mr.   Aftab,   Chemist   under   his   supervision.     It   is   further informed   that   the   finished   product   of   the   said   batch   of   the drug   was   analysed   by   Mr.   M.K.   Sharma   under   his supervision.     Mr.   Naresh   Roy   (Accused   No.10)   further 10 informed  that  he was  approved  by  the  Rajasthan  FDA  as a competent person.   9. Learned   Senior   Counsel   submits   that   similarly,   Mr. Ashok   Kumar,   Assistant   Manager,   Production   (Accused No.9)   had   also   informed   the   Drug   Inspector   by communication   dated   13 th   February   2009   that   he   was approved   by   the   Rajasthan   FDA.     The   goods   were   released after   the   final   approval   from   Quality   Control.     He   further states that the manufacturing record of the said batch was prepared by him and it bears his signature.   10. Shri   Singh   further   submits   that   merely   mentioning that   the   present   appellants,   being   the   Directors   of   the accused company, were responsible to the company for  the conduct   of   the   business   of   the   company   would   not   be sufficient   to   initiate   proceedings   against   them.     It   is submitted that, unless and until there is a specific averment as to what was the role in the conduct of the business of the company,   a   person   cannot   be   proceeded   against   solely   on the ground that he was a director of the company.  He relies 11 on   various   judgments   of   this   Court   in   support   of   this proposition.   11. Shri C.U. Singh further submits that there is no formal order of issuance of the process passed by the learned CJM. It   is   submitted   that,   while   issuing   process,   a   duty   is   cast upon   the   Magistrate   to   arrive   at   a   subjective   satisfaction that there is sufficient ground to proceed.   He submits that there is no such order which would reflect the application of mind   by   the   learned   CJM   and   on   this   ground   also,   the impugned order is liable to be set aside.  12. Shri   Siddharath   Dharmadhikari,   learned   counsel,   on the   contrary,   submits   that   perusal   of   the   complaint,   and specifically   paragraphs   3   and   25   thereof   would   reveal   that there   is   sufficient   compliance   of   requirement   of   Section   34 of   the   said   Act.     He   submits   that   the   complaint   has   to   be read as a whole and cannot be read in a piecemeal manner. Learned counsel relies on the judgment of this Court in the case of   U.P. Pollution Control Board vs. Mohan Meakins Ltd. and others 1   in support of the proposition that there is 1 (2000) 3 SCC 745 12 no   legal   requirement   for   the   trial   Court   to   pass   a   detailed order while issuing process.  He also relies on the judgment of this Court in the case of  Dinesh B. Patel and others vs. State of Gujarat and another 2   to buttress his submission that   the   averments   made   in   the   complaint   are   sufficient   to proceed against the present appellants.  13. In   the   case   of   State   of   Haryana   vs.   Brij   Lal   Mittal and others 3 , this Court observed thus: “ 8.   Nonetheless,   we   find   that   the impugned   judgment   of   the   High   Court   has got   to   be   upheld   for   an   altogether   different reason.   Admittedly,   the   three   respondents were   being   prosecuted   as   directors   of   the manufacturers with the aid of Section 34(1) of the Act which reads as under: “34.   Offences   by   companies .—(1) Where an offence under this Act has been committed   by   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 such 2 (2010) 11 SCC 125 3 (1998) 5 SCC 343 13 person   liable   to   any   punishment provided   in   this   Act   if   he   proves   that the offence was committed without his knowledge or that he exercised all due diligence  to  prevent   the  commission   of such offence.” It is thus  seen that the vicarious liability  of a person for being prosecuted for an offence committed   under   the   Act   by   a   company arises   if   at   the   material   time   he   was   in charge   of   and   was   also   responsible   to   the company   for   the   conduct   of   its   business. Simply because a person is a director of the company   it   does   not   necessarily   mean   that he fulfils both the above requirements so as to   make   him   liable.   Conversely,   without being a director a person can be in charge of and   responsible   to   the   company   for   the conduct of its business. From the complaint in   question   we,   however,   find   that   except   a bald   statement   that   the   respondents   were directors   of   the   manufacturers,   there   is   no other   allegation   to   indicate,   even   prima facie,   that   they   were   in   charge   of   the company   and   also   responsible   to   the company for the conduct of its business.” 14. It   could   thus   be   seen   that   this   Court   had   held   that simply   because   a   person   is   a   director   of   the   company,   it does   not   necessarily   mean   that   he   fulfils   the   twin requirements of Section 34(1) of the said Act so as to make him liable.   It has been held that a person cannot be made liable unless, at the material time, he was in­charge of and 14 was   also   responsible   to   the   company   for   the   conduct   of   its business.   15. In the case of  S.M.S. Pharmaceuticals Ltd. vs. Neeta Bhalla   and   another 4 ,   this   Court   was   considering   the question as to whether it was sufficient to make the person liable for being a director of a company under Section 141 of the   Negotiable   Instruments   Act,   1881.     This   Court considered the definition of the word “director” as defined in Section   2(13)   of   the   Companies   Act,   1956.     This     Court observed thus: “ 8.   ……. There is nothing which suggests that   simply   by   being   a   director   in   a company,   one   is   supposed   to   discharge particular   functions   on   behalf   of   a company.   It   happens   that   a   person   may be   a   director   in   a   company   but   he   may not   know   anything   about   the   day­to­day functioning of the company. As a director he   may   be   attending   meetings   of   the Board of Directors of the company  where usually   they   decide   policy   matters   and guide   the   course   of   business   of   a company.   It   may   be   that   a   Board   of Directors   may   appoint   sub­committees consisting   of   one   or   two   directors   out   of the   Board   of   the   company   who   may   be made   responsible   for   the   day­to­day functions   of   the   company.   These   are 4 (2005) 8 SCC 89 15 matters which form part of resolutions of the   Board   of   Directors   of   a   company. Nothing   is   oral.   What   emerges   from   this is that the role of a director in a company is   a   question   of   fact   depending   on   the peculiar   facts   in   each   case.   There   is   no universal   rule   that   a   director   of   a company   is   in   charge   of   its   everyday affairs.   We   have   discussed   about   the position   of   a   director   in   a   company   in order   to   illustrate   the   point   that   there   is no magic as such in a particular word, be it   director,   manager   or   secretary.   It   all depends   upon   the   respective   roles assigned   to   the   officers   in   a   company. …..” 16. It was held that merely because a person is a director of a company, it is not necessary that he is aware about the day­to­day functioning of the company. This Court held that there is no universal rule that a director of a company is in charge   of   its   everyday   affairs.     It   was,  therefore,   necessary, to aver as to how the director of the company was in charge of   day­to­day   affairs   of   the   company   or   responsible   to   the affairs of the company.     This Court, however, clarified that the   position   of   a   managing   director   or   a   joint   managing director in a company may be different.   This Court further held   that   these   persons,   as   the   designation   of   their   office 16 suggests,   are   in   charge   of   a   company   and   are   responsible for the conduct of the business of the company.   To escape liability,   they   will   have   to   prove   that   when   the   offence   was committed,   they   had   no   knowledge   of   the   offence   or   that they exercised all due diligence to prevent the commission of the offence.   17. In   the   case   of   Pooja   Ravinder   Devidasani   vs.   State of Maharashtra and another 5  this Court observed thus: “ 17.   ……   Every   person   connected   with the   Company   will   not   fall   into   the   ambit of   the   provision.   Time   and   again,   it   has been   asserted   by   this   Court   that   only those persons who were in charge of and responsible   for   the   conduct   of   the business   of   the   Company   at   the   time   of commission of an offence will be liable for criminal   action.   A   Director,   who   was   not in   charge   of   and   was   not   responsible   for the   conduct   of   the   business   of   the Company at the relevant time, will not be liable for an offence under Section 141 of the   NI   Act.   In   National   Small   Industries Corpn.   [ National   Small   Industries   Corpn. Ltd.   v.   Harmeet   Singh   Paintal ,   (2010)   3 SCC 330 : (2010) 1 SCC (Civ) 677 : (2010) 2   SCC   (Cri)   1113]   this   Court   observed: (SCC p. 336, paras 13­14) 5 (2014) 16 SCC 1 17 “ 13 . Section 141 is a penal provision creating   vicarious   liability,   and   which, as   per   settled   law,   must   be   strictly construed. It is therefore, not sufficient to make a bald cursory statement in a complaint that the Director (arrayed as an   accused)   is   in   charge   of   and responsible   to   the   company   for   the conduct   of   the   business   of   the company   without   anything   more   as   to the   role   of   the   Director .   But   the complaint   should   spell   out   as   to   how and in what manner Respondent 1 was in   charge   of   or   was   responsible   to   the accused   Company   for   the   conduct   of its   business.   This   is   in   consonance with   strict   interpretation   of   penal statutes,   especially,   where   such statutes create vicarious liability. 14 .  A  company   may   have  a  number of Directors and to make any or all the Directors   as   accused   in   a   complaint merely on the basis of a statement that they   are   in   charge   of   and   responsible for   the   conduct   of   the   business   of   the company without anything more is not a   sufficient   or   adequate   fulfilment   of the requirements under Section 141.” (emphasis in original) 18.   In   Girdhari   Lal   Gupta   v.   D.H. Mehta   [ Girdhari   Lal   Gupta   v.   D.H.   Mehta , (1971) 3 SCC 189 : 1971 SCC (Cri) 279 : AIR 1971 SC 2162] , this Court observed that   a   person   “in   charge   of   a   business” means   that   the   person   should   be   in 18 overall control of the day­to­day business of the Company. 19.   A   Director   of   a   company   is   liable   to be convicted for  an  offence committed by the   company   if   he/she   was   in   charge   of and   was   responsible   to   the   company   for the   conduct   of   its   business   or   if   it   is proved   that   the   offence   was   committed with the consent or connivance of, or was attributable to any negligence on the part of   the   Director   concerned   (see   State   of Karnataka   v.   Pratap   Chand   [ State   of Karnataka   v.   Pratap Chand , (1981) 2 SCC 335 : 1981 SCC (Cri) 453] ). 20.   In  other  words,  the  law  laid  down   by this Court is that for making a Director of a   company   liable   for   the   offences committed by the company under Section 141   of   the   NI   Act,   there   must   be   specific averments   against   the   Director   showing as   to   how   and   in   what   manner   the Director was responsible for the conduct of the business of the company . 21.   In   Sabitha   Ramamurthy   v.   R.B.S. Channabasavaradhya   [ Sabitha Ramamurthy   v.   R.B.S. Channabasavaradhya ,   (2006)   10   SCC 581 : (2007) 1 SCC (Cri) 621] , it was held by this Court that: (SCC pp. 584­85, para 7) “ 7 .   …   it   is   not   necessary   for   the complainant   to   specifically   reproduce the wordings of the section but what is 19 required is a clear statement of fact so as   to   enable   the   court   to   arrive   at   a prima facie opinion that the accused is vicariously   liable.   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,   are   made   so   as   to   make   the accused   therein   vicariously   liable   for the offence committed by the company .” (emphasis supplied) By verbatim reproducing the words of the section   without   a   clear   statement   of   fact supported   by   proper   evidence,   so   as   to make   the   accused   vicariously   liable,   is   a ground for quashing proceedings initiated against such person under Section 141 of the NI Act.” 18. It  could  thus   clearly   be   seen   that   this   Court   has   held that  merely  reproducing  the words of the section without  a clear   statement   of   fact   as   to   how   and   in   what   manner   a director  of  the  company  was  responsible  for   the  conduct   of 20 the business of the company, would not  ipso facto  make the director vicariously liable.   19. A similar view has previously been taken by this Court in the case of  K.K. Ahuja vs. V.K. Vora and another 6 .   20. In   the   case   of   State   of   NCT   of   Delhi   through Prosecuting   Officer,   Insecticides,   Government   of   NCT, Delhi   vs.   Rajiv   Khurana 7 ,   this   Court   reiterated   the position thus: “17.   The   ratio   of   all   these   cases   is   that the   complainant   is   required   to   state   in the   complaint   how   a   Director   who   is sought   to   be   made   an   accused,   was   in charge of the business of the company or responsible   for   the   conduct   of   the company's   business.   Every   Director   need not   be   and   is   not   in   charge   of   the business   of   the   company.   If   that   is   the position   with   regard   to   a   Director,   it   is needless to emphasise that in the case of non­Director   officers,   it   is   all   the   more necessary   to   state   what   were   his   duties and   responsibilities   in   the   conduct   of business of the company and how and in what manner he is responsible or liable.” 6 (2009) 10 SCC 48 7 (2010) 11 SCC 469 21 21. Recently, in the case of   Ashoke Mal Bafna vs. Upper India   Steel   Manufacturing   and   Engineering   Company Limited 8 ,  this Court observed thus: “ 9.   To   fasten   vicarious   liability   under Section   141   of   the   Act   on   a   person,   the law   is   well   settled   by   this   Court   in   a catena   of   cases   that   the   complainant should specifically show as to how and in what   manner   the   accused   was responsible. Simply because a person is a Director of a defaulter Company, does not make him liable under the Act. Time and again, it has been asserted by  this Court that only the person who was at the helm of affairs of the Company and in charge of and   responsible   for   the   conduct   of   the business   at   the   time   of   commission   of   an offence   will   be   liable   for   criminal   action. (See   Pooja Ravinder Devidasani   v.   State of Maharashtra   [ Pooja   Ravinder Devidasani   v.   State   of   Maharashtra , (2014)   16   SCC   1   :   (2015)   3   SCC   (Civ) 384   :   (2015)   3   SCC   (Cri)   378   :   AIR   2015 SC 675] .) 10.   In  other  words,  the  law  laid  down   by this Court is that for making a Director of a   Company   liable   for   the   offences committed   by   the   Company   under Section   141   of   the   Act,   there   must   be specific   averments   against   the   Director showing   as   to   how   and   in   what   manner 8 (2018) 14 SCC 202 22 the   Director   was   responsible   for   the conduct of the business of the Company.” 22. In   the   light   of   these   observations,   let   us   examine   the averments   made   in   the   complaint   insofar   as   the   present appellants are concerned: “3.   That,   Accused   no.   5   to   8   are   the Directors   of   the   M/s   Cachet Pharmaceuticals   Pvt.   Ltd.   village   Thana Baddi,   Tehsil   Nalagarh   dist.   Solan   (H.P.) Pin   code   173205   head   office   415, Shahanahar,   Worli,   Mumbai   ­   400018, and   looking   after   day   to   day   activities   of the company.  That,   Accused   no.   4   is   the   Pvt.   Ltd. Company   and   is   doing   the     business   of manufacturing, buying, selling, importing and   exporting   of   and/or   dealers   in Pharmaceuticals, Cosmetics, Beauty aids, Oils,   Chemicals,   Food   products   and provisions,   Veterinary   and   Surgical Equipments,   Medicinal   preparations including Spirit. That,  Accused no. 4  has mfg. unit  at no. (1)   Village   Thana   Baddi,   Tehsil   Nalagarh Dist.   Solan   (H.P.)   Pin   code   173205   and no. (2) at C­582, Ricco Ind. Area Bhiwadi, Dist. Alwar, Rajasthan.  That, Accused no.4 are holding drug mgf. License No. MNB/05/267 in form 25 and licence   no.   MB/05/268   in   form   28 granted   on   17.3.2006   valid   upto 16.3.2011. 23 *** *** *** 25.   That,   on   12.2.2009,   the   complainant visited and inspected the premises of M/s Cachet   Pharmaceuticals   Pvt.   Ltd.   village Thana Baddi, Tehsil Nalagarh Dist. Solan (H.P.)   Pin   code   173205   that   is   accused no.4.  At the time of inspection, Shri Ajay Prakash   Gupta   Vice   President   Technical, accused   no.   9   and   10   were   present. During   enquiry,   it   was   revealed   that Accused   no.   4   to   10   manufactured "Hemfer   syrup   Mfg.   Lic.   No. MB/05/268/B.   No.   HMS/6015   CMfg. Date   May­2006   which   has   been   declared to   be   NOT   OF   STANDARD   QUALITY   at the   premises   of   M/s   Cachet Pharmaceuticals   Pvt.   Ltd.   village   Thana Baddi,   Tehsil   Nalagarh   Dist.   Solan   (H.P.) Pin   code   173205   that   is   accused   no.4 under   licence   No.   MB/05/268   and   sold the   above   said   drugs   to   M/s   Priya Agencies   Behind   Dr.   Vaidya   Hospital Jalna   Road,   Beed,   Dist.   Beed   through M/s   Alkem   Laboratories   Ltd.   situated   at reality   warehousing   Pvt.   Ltd.,   Gut No.2323/1 property no. 115, Pune Nagar road,   At.   Post   Wagholi,   Tai.   Haveli,   Dist. Pune ­ 412207.” 23. It   can   thus   be   seen   that   there   are   no   specific averments insofar as the present appellants are concerned. It   is   further   to   be   noted   that   the   present   appellants   are 24 neither   the   managing   director   nor   the   whole­time   directors of the accused company.   24. It   is   further   to   be   noted   that,   in   accordance   with   the provisions  of  Rule  76  of  the  said  Rules  read  with  Form  28, the Accused Nos. 9 and 10 have specifically been approved by   the   licensing   authority   in   Form   28.       Accused   No.9   was approved   as   a   person   under   whose   active   direction   and personal   supervision   the   manufacture   would   be   conducted as required under sub­rule (1) of Rule 76 of the said Rules. Similarly,   Accused   No.10,   who   was   approved   as   a   head   of the testing unit, was to be in­charge for carrying out the test of the strength, quality and purity of the substances as may be required under the provisions of Part X of the said Rules. We   are   therefore   of   the   considered   view   that   the   complaint is   totally   lacking   the   requirement   of   Section   34   of   the   said Act.   25. The impugned orders are liable to be quashed and set aside on another ground also.  25 26. Perusal   of   the   order   passed   by   the   learned   Single Judge of the High Court would itself reveal that the learned CJM has not even cared to pass a formal order of issuance of process.  It will be relevant to refer to the following part of the   judgment   and   order   of   the   learned   Single   Judge   of   the High Court: “….Though, it is true that on the certified copy  produced by the petitioners there is no   such   formal   order   but   copy   of Roznama (daily notings of the proceeding) shows   that   such   order   was   made   on   30­ 3­2009.   The   Roznama   dated   30­3­2009 reads as follows : (i) Complaint filed by Vilas Vishwanath  Dusane. (ii) Copy of list of documents containing  44 document. Order   was   made   on   Exhibit   1   (of   issue process).   Take   entry   in   register   of criminal   cases   and   issue   summons against   accused.   List   the   matter   for appearance of accused on 18­6­2009. This   record   is   sufficient   to   infer   that   the order   of   issue   process   was   made   and after   that   summons   were   issued   against accused   to   ask   them   to   appear   in   the Court.” 26 27. It   could   thus   clearly   be   seen   that   the   learned   Single Judge   of   the   High   Court   held   that   though   there   was   no formal   order   of   issuance   of   process,   the   record   was sufficient to infer that the order of issue process was made. 28. The   order   of   issuance   of   process   is   not   an   empty formality.     The   Magistrate   is   required   to   apply   his   mind   as to   whether   sufficient   ground   for   proceeding   exists   in   the case or not.  The formation of such an opinion is required to be   stated   in   the   order   itself.     The   order   is   liable   to   be   set aside   if   no   reasons   are   given   therein   while   coming   to   the conclusion   that   there   is   a   prima   facie   case   against   the accused.  No doubt, that the order need not contain detailed reasons.     A   reference   in   this   respect   could   be   made   to   the judgment   of   this   Court   in   the   case   of   Sunil   Bharti   Mittal vs. Central Bureau of Investigation 9 ,  which reads thus: “ 51.   On   the   other   hand,   Section   204   of the Code deals with the issue of process, if   in   the   opinion   of   the   Magistrate   taking cognizance   of   an   offence,   there   is sufficient   ground   for   proceeding.   This section   relates   to   commencement   of   a criminal   proceeding.   If   the   Magistrate 9 (2015) 4 SCC 609 27 taking cognizance of a case (it may be the Magistrate   receiving   the   complaint   or   to whom   it   has   been   transferred   under Section 192), upon a consideration of the materials   before   him   (i.e.   the   complaint, examination   of   the   complainant   and   his witnesses, if present, or report of inquiry, if any), thinks that  there is a prima facie case   for   proceeding   in   respect   of   an offence, he shall issue process against the accused. 52.   A   wide   discretion   has   been   given   as to grant or refusal of process and it must be   judicially   exercised.   A   person   ought not   to   be   dragged   into   court   merely because   a   complaint   has   been   filed.   If   a prima   facie   case   has   been   made   out,   the Magistrate   ought   to   issue   process   and   it cannot   be   refused   merely   because   he thinks   that   it   is   unlikely   to   result   in   a conviction. 53.   However,   the   words   “sufficient ground   for   proceeding”   appearing   in Section   204   are   of   immense   importance. It   is   these   words   which   amply   suggest that an opinion is to be formed only after due   application   of   mind   that   there   is sufficient basis for proceeding against the said   accused   and   formation   of   such   an opinion is to be stated in the order itself. The   order   is   liable   to   be   set   aside   if   no reason   is   given   therein   while   coming   to the   conclusion   that   there   is   prima   facie case   against   the   accused,   though   the order   need   not   contain   detailed   reasons. 28 A fortiori, the order would be bad in law if the   reason   given   turns   out   to   be   ex   facie incorrect.” 29. A similar view has been taken by this Court in the case of  Ashoke Mal Bafna (supra) .   30. In   the   present   case,   leaving   aside   there   being   no reasons   in   support   of   the   order   of   the   issuance   of   process, as a matter  of fact, it is clear from  the order  of the learned Single   Judge   of   the   High   Court,   that   there   was   no   such order   passed   at   all.     The   learned   Single   Judge   of   the   High Court, based on the record, has presumed that there was an order of issuance of process. We find that such an approach is unsustainable in law.  The appeal therefore deserves to be allowed.   31. In   the   result,   the   appeal   is   allowed.     The   impugned order  of issuance of process dated   30 th   March 2009 passed by the learned Chief Judicial Magistrate, Beed   and the order passed   by   the   learned   Sessions   Judge,   Beed   dated   25 th November   2014   dismissing   the   Criminal   Revision   being Criminal Revision Petition No.115 of 2013 are quashed and 29 set   aside.     The   complaint   against   the   present   appellants   is dismissed.     Needless   to   state   that   the   complaint   shall proceed against rest of the accused in accordance with law. ..............................J.  [B.R. GAVAI]  .............................J.  [   C.T. RAVIKUMAR]  NEW DELHI; OCTOBER 11, 2022 30