Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 29, Cited by 7]

Delhi High Court

Vishwanatha Tantri (Ex-Branch ... vs The State Of Delhi, Nct Of Delhi Through ... on 24 October, 2007

Equivalent citations: 2008CRILJ1093

Author: V.B. Gupta

Bench: V.B. Gupta

JUDGMENT
 

V.B. Gupta, J.
 

1. The present petition has been filed under Section 482 CrPC, seeking quashing of complaint case, filed in the Court of Metropolitan Magistrate, New Delhi and consequential FIR No. 705/06 under various Sections of Indian Penal Code with P.S. Sarita Vihar.

2. The brief facts of the case, as per the allegations made in the complaint/FIR are that the petitioner, in connivance with other co-accused persons had formed an illegal syndicate with some borrowers/brokers and got the loan sanctioned from respondent No. 3 on the basis of fabricated documents and on furnishing false material information and had illegally misappropriated the money of respondent No. 3 and have made wrongful gains for themselves and have caused wrongful losses to respondent No. 3.

3. It has been further alleged in the complaint that the petitioner and other accused were required to verify and scrutinise the genuineness of borrowers and after complying with the formalities were required to recommend their cases to respondent No. 3 at its head office for approval, sanction and disbursement of loans and they were responsible for inspection of the works in progress to which the loan related, prepare technical reports, collect EMIs and sent the same to respondent No. 3 at its head office and they were basically co-ordinators between borrowers and respondent No. 3. The complaint related to the specific case of sanction and disbursement of loan in respect of properties situated in Karnataka. The complaint was filed before the Court of Magistrate and the Magistrate decided to call for an action report from the respondent No. 2. Respondent No. 2, on the directions of the court, made a preliminary inquiry into the complaint and submitted the report stating that no part of the alleged offences had taken place at Delhi.

4. The complainant/respondent No. 3 herein filed reply of the status report taking exception to the report pleading that the Inquiry Officer had no authority to decide the question of jurisdiction and it was the duty to register a case if complaint discloses commission of a cognisable offence.

5. Vide order dated 29th July, 2006, the court of Magistrate accepted the plea of respondent No. 3 noting that there was commission of cognisable offence and the respondent No. 3 was not in a position to pursue the complaint by itself and thorough investigation was required to bring the truth to the surface and directed respondent No. 2 to register the case against the petitioners and other accused in the complaint and investigate the matter thoroughly and file a report.

6. Being aggrieved with the order dated 29th July, 2006, passed by the Magistrate, the present petition has been filed by the petitioner.

7. It has been contended by learned Counsel for petitioner that on the basis of the complaint and the material produced by the respondent No. 3, it is apparent that none of the alleged offences took place at New Delhi and none of the accused resides in New Delhi nor any witness is at Delhi. Further, no specific averment has been made by the complainant in the complaint as to how any part of the offence was committed within the jurisdiction of the court at New Delhi. The entire acts starting from entertaining the borrowers, receiving applications for grant of loan, verifying and scrutinising, genuineness of the same and preparation of disbursement notes etc. were only allegedly committed in the Bangalore Branch of the complainant. It was only after the entire job was completed in the Bangalore Branch of respondent No. 3 that the loan was sanctioned from Delhi head office. The sanction at the head office and transfer of money to the Branch for disbursement of loan was purely an internal arrangement between the head office and the Branch and even payment of loans was also made to the borrowers in Bangalore and repayment by way of post dated cheques was also collected at Bangalore. Merely because respondent No. 3 has its head office in New Delhi, it would not mean that the Delhi court has got the jurisdiction. The procedure adopted in the complaint case is not in accordance with the provisions of Section 156 of the CrPC. Moreover there is inordinate and unexplained delay in lodging the FIR as the date of occurrence of the alleged offence is some time of the period from 2001 to 2002 whereas the complaint was made to the Police on 20th September, 2004 and this delay has not been explained. So the order dated 29th July, 2006, passed by the learned Magistrate is illegal and without jurisdiction and the same is liable to be quashed.

8. In support of his contentions, learned Counsel for the petitioner has cited the following judgments:

(i) S.R. Sharma v. The State of West Bengal and Anr. 1993 Crl.L.J.831 --- In this case while dealing with the question of territorial jurisdiction, as per Section 181(4) of CrPC, where the offence of criminal breach of trust was committed and the money was received, retained and misappropriated by the accused at place where branch office was situated. It was held that --

accused was not liable to account for, at the head office and Court at place of branch office has jurisdiction to try the offence.

(ii) State v. Tavara Naika 1959 Crl.L.J.1004

(iii) Ramnath Sardar v. Rekharani Sardar 1975 Crl.L.J.1139

(iv) Y. Abraham Ajith and Ors. v. Inspector of Police, Chennai and Anr. - In this case respondent No. 2(wife of one of the appellants) filed a complaint in the Court of the Magistrate alleging commission of offences punishable under Sections 498A and 406 IPC and Section 4 of the Dowry Prohibition Act, 1961. The Magistrate directed the police to investigate the case. After investigation, the police filed the charge-sheet. When the matter stood thus, the appellants filed an application under Section 482 CrPC before the High Court alleging that the Magistrate concerned had no jurisdiction even to entertain the complaint even if the allegations contained therein were accepted in toto as no part of the cause of action arose within the jurisdiction of the court concerned. The complaint itself disclosed that after 15.4.1997, the respondent left the place N (where she was residing with her appellant husband) and came to the city C. Since all the alleged acts as per the complainant took place at N, the Courts at C did not have the jurisdiction to deal with the matter. On the other hand, respondent 2 submitted that the offences were continuing in terms of Section 178(c) CrPC and, therefore, the court at C had jurisdiction to deal with the matter.

Allowing the appeal, the Apex Court held that--

Section 177 CrPC reiterates the well established common-law rule referred to in Halsbury's Laws of England that the proper and ordinary venue for the trial of a crime is the area of jurisdiction in which, on the evidence, the facts occur and which are alleged to constitute the crime. There are several exceptions to this general rule and some of them are, so far as the present case is concerned, indicated in Section 178 CrPC. A significant word used in Section 177 is "ordinarily". Use of the word indicates that the provision is a general one and must be read subject to the special provisions contained in CrPC. No such exception is applicable to the case at hand.

(v) Rajaram Pattnaik v. Indian Metal and Ferro Alloys Limited 1996 Crl.L.J.732 - In this c ase while dealing with the principles of Section 181(4) CrPC, it has been laid down that a condition/requirement prescribed under Sub-section (4) are disjunctive. Court at any one of the places mentioned in said conditions/requirements would have jurisdiction to try such offence.

(vi) Brahmanand Goyal and Anr. v. N.C. Chakraborty and Ors. 1974 Crl.L.J.1079, while dealing with Section 181(2) of CrPC (1898) it was held that -

An offence of Criminal Breach of Trust is not friable at a place where neither the factum of entrustment nor the positive act of conversion had taken place because such offence always consists in an act and not an omission. Where the complaint and the evidence of the complainant do not disclose when, where and how such an offence has been committed, the court receiving the complaint has no jurisdiction to proceed, with the case.

9. On the other hand, it has been contended by learned Counsel for respondent No. 3 that petitioner being the Branch Manager of respondent No. 3, along with technical executives were responsible for verifying and scrutinising the genuineness of the borrowers and after duly complying with the formalities, they were required to recommend the cases to the head office for approval. The loan was approved and sanctioned from Delhi office of respondent No. 3 which was first transferred to Delhi from Bangalore Branch and the cheques prepared in Bangalore were given to borrowers/accused in their names. In many cases cheques were issued directly from Delhi office. It is further contended that in the present case, the property did not exist at all and all the documents like sale deed etc. are forged and fabricated and the borrowers had given wrong addresses. The technical report, on the basis of which loan was sanctioned and disbursed from Delhi office, is a manufactured document. The alleged issue of territorial jurisdiction is totally misplaced as respondent No. 3 has been cheated/frauded in Delhi of crores of Rupees by all the accused including the petitioner and all the money has been disbursed from Delhi head office of the complainant and as such Delhi has territorial jurisdiction to try the offences under various provisions of Indian Penal Code. Thus the present petition is not maintainable and liable to be dismissed. In support of the contentions, learned Counsel for the respondent No. 3 has cited the following judgments:

(i) Mohd. Yousuf v. Afaq Jahan(SMT) and Anr. In this case the Apex Court has held that --

any Judicial Magistrate, before taking cognizance of the offence, can order investigation under Section 156 CrPC. But if he does so, he is not to examine the complainant on oath because he was not taking cognizance of any offence therein. For the purpose of enabling the police to start investigation it is open to the Magistrate to direct the police to register an FIR. There is nothing illegal in doing so. After all registration of an FIR involves only the process of entering the substance of the information relating to the commission of the cognizable offence in a book kept by the officer in charge of the police station. Even if a Magistrate does not say in so many words while directing investigation under Section 156(3) CrPC that an FIR should be registered, it is the duty of the officer in charge of the police station to register the FIR regarding the cognizable offence disclosed by the complainant because that police officer could take further steps contemplated in Chapter XII CrPC only thereafter.

(ii) Hamida v. Rashid @ Rasheed and Ors. 2007 III AD(Cr.)SC 185

(iii) State Rep. By the CBI v. Anil Sharma

10. The relevant portion of status report filed by the Police before the court of Magistrate of P.S. Sarita Vihar read as under:

As per contents of the complaint and physical enquiry it revealed that the alleged persons managed to get loan amount from Maharishi Housing Development Finance Corporation Ltd. Branch at Bangalore, Karnataka. Alleged persons submitted application for loan at the said branch at Bangalore Along with required documents and completing all the formalities. The guarantor was also produced by the alleged persons at the above said office of the company and the land against which the loan was sanctioned also falls at Bangalore, which the site was got inspected by the technical executive of the said company. The papers were received at the head office of the company at A/14, Mohan Co-operative Industrial Estate, Mathura Road, New Delhi for the final orders. Thereafter the loan was sanctioned and the cheques were sent to the branch office at Bangalore for disbursement to the party and the party/alleged persons managed to get the cheques and got it encashed at Bangalore.
Hence, all the formalities were completed at Bangalore. So, offence of criminal/civil nature or u/s 138 of negotiable instrument act is committed in the jurisdiction of Bangalore.

11. The relevant portion of impugned order dated 29th July, 2006, passed by the Magistrate, read as under:

It is alleged in the complaint that the accused person have obtained a loan from the complainant on the basis of forged and fabricated documents with the connivance of Branch Manager. The accused have succeeded in their Criminal Conspiracy and cheated the complainant. The complaint was made to the police but no action was taken. Ld. Counsel for the complainant relied on State of Haryana v. Bhajan Lal 1992 supp (1) SCC 335, G.C. Nautiyal and Ors. v. State , Shanti Devi v. State and in .
In view of the above discussion I am of the considered view that there is commission of cognizable offences and the complainant is not in a position to pursue the present complaint himself as a thorough investigation required to bring the truth on the surface therefore relying on the above said authorities SHO Sarita Vihar is directed to register the case against the accused person for the offences Under Section 403, 405, 408, 409, 415, 416, 418, 420, 422, 423, 463, 464, 465, 468, 470, 471, 120B etc. of IPC and investigate the matter thoroughly and filed the report.

12. The question to be seen is that in view of the averments made by the complainant in its complaint, whether Delhi court has got jurisdiction to try the present offences or not when admittedly the loan has been disbursed from the head office which is admittedly situated in Delhi.

13. Relevant provisions of Code of Criminal Procedure which deal with jurisdiction of the criminal courts in inquiries and trials have been enumerated in Chapter XIII and for purpose of the point in controversy, relevant provisions are Sections 177, 178, 179, 180 and 181(4). These provisions read as under:

177. Ordinary place of inquiry and trial - Every offence shall ordinarily be inquired into and tried by a Court within whose local jurisdiction it was committed.
178. Place of inquiry or trial- (a) When it is uncertain in which of several local areas an offence was committed, or
(b) where an offence is committed partly in one local area and partly in another, or
(c) where an offence is a continuing one, and continues to be committed in more local areas than one, or
(d) where it consists of several acts done in different local areas, it may be inquired into or tried by a Court having jurisdiction over any of such local areas.
179. Offence friable where act is done or consequence ensues- When an act is an offence by reason of anything which has been done and of a consequence which has ensued, the offence may be inquired into or tried by a Court within whose local jurisdiction such thing has been done, or such consequence has ensued.
180. Place of trial where act is an offence by reason of relation to other offence- When an act is an offence by reason of its relation to any other act which is also an offence or which would be an offence if the doer were capable of committing an offence, the first-mentioned offence may be inquired into or tried by a Court within whose local jurisdiction either act was done.
181.Place of trial in case of certain offences-(4) Any offence of criminal misappropriation or of criminal breach of trust may be inquired into or tried by a Court within whose local jurisdiction the offence was committed or any part of the property which is the subject of the offence was received or retained, or was required to be returned or accounted for, by the accused person.

14. Section 179 applies when the act(or omission) is an offence by reason of anything which has been done and of any consequence which has ensued. But where the act(or omission) is a complete offence irrespective of any consequence which has ensued, this section does not apply, and the offence is to be inquired into and tried only by the court within whose jurisdiction the act was committed(sec.177). This section contemplates two things. The first is that the offender has done an act and the second is that a consequence has followed from such act and the offender is being tried for the offence as a result of both the act and the consequence; or, in other words, the act by him does not by itself render him liable for the offence and that it is the act coupled with the consequence which constitutes the offence and makes him liable for it. That being so, there is hardly any scope for argument that the consequence referred to in this section does not mean the consequence which is one of the ingredients of the offence. The provisions of Section 179 and 180 are wide enough to enable cognizance to be taken either by a court where anything was done within the local limits of its jurisdiction, or a court, where the consequence ensued. And if the offence was completed by the act followed by the consequence, then the court where the act was committed and the court where the consequence ensued will both have jurisdiction to try the offence.

15. It has been laid down in AIR 1924 All. 77 that --

the offence of cheating may be tried either at the place where the cheating was committed(where the accused resided) or at the place where the loss ensued to the complainant i.e. where the complainant resides or his firm is situated.

16. Here in the present case, admittedly the registered office of the complainant company is situated at Delhi and admittedly the loans were finally sanctioned and disbursed from the head office i.e. from Delhi itself. So under these circumstances, Delhi court has got the jurisdiction to try the present complaint and it cannot be said under these circumstances, the Magistrate was bound to accept the status report submitted by the Police.

17. The next question for consideration is as to whether the present petition under Section 482 CrPC, under these circumstances is maintainable or not.

18. Scope of Section 482 CrPC has been discussed in great detail in the decision of Hamida(supra) cited by the learned Counsel for the respondent. It has been laid down by the Apex Court that -

It is well established principle that inherent power conferred on the High Courts under Section 482 CrPC has to be exercised sparingly with circumspection and in rare cases and that too to correct patent illegalities or when some miscarriage of justice is done. The content and scope of power under Section 482 CrPC were examined in considerable detail in Madhu Limaye v. State of Maharashtra and it was held as under:

The following principles may be stated in relation to the exercise of the inherent power of the High Court (1) That the power is not to be resorted to if there is a specific provision in the Code for the redress of the grievance of the aggrieved party;
(2) That it should be exercised very sparingly to prevent abuse of process of any Court or otherwise to secure the ends of justice;
(3) That it should not be exercised as against the express bar of law engrafted in any other provision of the Code.

In State v. Navjot Sandhu (para 29), after a review of large number of earlier decisions, it was held as under:

29. ...The inherent power is to be used only in cases where there is an abuse of the process of the Court or where interference is absolutely necessary for securing the ends of justice. The inherent power must be exercised very sparingly as cases which require interference would be few and far between. The most common case where inherent jurisdiction is generally exercised is where criminal proceedings are required to be quashed because they are initiated illegally, vexatiously or without jurisdiction. Most of the cases set out herein above fall in this category. It must be remembered that the inherent power is not to be resorted to if there is a specific provision in the Code or any other enactment for redress of the grievance of the aggrieved party. This power should not be exercised against an express bar of law engrafted in any other provision of the Criminal Procedure Code. This power cannot be exercised as against an express bar in some other enactment.

In Arun Shankar Shukla v. State of U.P. the High Court had entertained a petition under Section 482 CrPC after an order of conviction had been passed by the Sessions Judge and before the sentence had been awarded and further proceedings in the case had been stayed. In appeal this Court set aside the order of the High Court after reiterating the principle that it is well settled that inherent power is not to be invoked in respect of any matter covered by specific provisions of the Code or if its exercise would infringe any specific provision of the Code. It was further observed that the High Court overlooked the procedural law which empowered the convicted accused to prefer statutory appeal against conviction of the offence and intervened at an uncalled for stage and soft-pedalled the course of justice at a very crucial stage of the trial. The order of the High Court was accordingly set aside on the ground that a petition under Section 482 CrPC could not have been entertained as the accused had an alternative remedy of an appeal as provided in the Code. It is not necessary to burden this judgment with other decisions of this Court as the consistent view throughout has been that a petition under Section 482 CrPC cannot be entertained if there is any other specific provision in the Code of Criminal Procedure for redress of the grievance of the aggrieved party.

Before parting with the case, we feel constrained to observe that in spite of repeated pronouncements of this Court that inherent power under Section 482 CrPC should be exercised sparingly with circumspection in rare cases and that too when miscarriage of justice is done, the High Court entertained the petition under Section 482 CrPC, the ultimate result whereof was that the order of bail granted in favor of the accused for an offence under Sections 324, 352 and 506 IPC enured to their benefit even after the offence had been converted into one under Section 304 IPC and also subsequently when charge had been framed against them under Section 302 read with Section 34 IPC. The accused did not remain in custody even for a single day nor did they approach the Court of Chief Judicial Magistrate or Sessions Judge for being granted bail under Section 304 or 302 IPC, yet they got the privilege of bail under the aforesaid offences by virtue of the order passed by the High Court. The dockets of the High Courts are full and there is a long pendency of murder appeals in the High Court from which this case has arisen. Ends of justice would be better served if valuable time of the Court is spent in hearing those appeals rather than entertaining petitions under Section 482 CrPC at an interlocutory stage which are often filed with some oblique motive in order to circumvent the prescribed procedure, as it the case here, or to delay the trial which will enable the accused to win over the witnesses by money or muscle power or they may become disinterested in giving evidence, ultimately resulting in miscarriage of justice."

19. Similarly in the present case since the Delhi court has jurisdiction to try the present criminal complaint/FIR and the case is at very initial stage and investigations are yet to be completed, I do not find that there is any illegality or infirmity in the impugned order, passed by the learned Magistrate and the present petition under Section 482 CrPC, under these circumstances, is not maintainable and the same is hereby dismissed.