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 28, Cited by 0]

Karnataka High Court

Narasimhan vs The State Of Karnataka on 28 March, 2025

Author: H.P.Sandesh

Bench: H.P.Sandesh

                               1



       IN THE HIGH COURT OF KARNATAKA AT BENGALURU
                              TH
                                                              R
          DATED THIS THE 28        DAY OF MARCH, 2025

                         BEFORE

           THE HON'BLE MR. JUSTICE H.P. SANDESH

         CRIMINAL REVISION PETITION NO.1652/2024

BETWEEN:

1.     NARASIMHAN
       AGED ABOUT 81 YEARS
       S/O. MUNIVENKATAPPA
       RESIDING AT NO.280
       2ND MAIN, MUTHYALANAGAR
       BANDAPPA COLONY
       M.E.S. ROAD
       BENGALURU-560 097.                      ... PETITIONER

               (BY SRI. S.V.BHAT, ADVOCATE)
AND:

1.     THE STATE OF KARNATAKA
       THROUGH YESHWANTHAPURA POLICE STATION
       REPRESENTED BY ITS SPP
       HIGH COURT BUILDING
       BENGALURU-560 001

2.     SRI. VENUGOPALA J.,
       S/O LATE K. JAGANNATH
       AGED ABOUT 49 YEARS
       R/AT NO.50, 39TH CROSS
       DODDABASTHI
       BENGALURU-560079
       NOW WORKING IN AUSTRALIA

       (AMENDED VIDE COURT ORDER DATED 31.01.2025)
                                2



                                              ... RESPONDENTS

        (BY SRI. CHANNAPPA ERAPPA, HCGP FOR R1;
SRI. VENUGOPALA J.,PARTY-IN-PERSON FOR R2 -THROUGH VC)

     THIS CRIMINAL REVISION PETITION IS FILED UNDER
SECTION 397 R/W 401 OF CR.PC (FILED U/S 438 R/W 442
BNSS) PRAYING TO SET ASIDE THE ORDER OF CONVICTION
AND     EXECUTION    OF     SENTENCE    RECORDED     IN
C.C.NO.26147/2016 ON THE FILE OF HONBLE XXIV ADDL. CMM,
BENGALURU, DATED 06.08.2021 AS WELL AS THE ORDER OF
CONFIRMATION CRL.A.NO.543/2021 DATED 05.11.2024 ON THE
FILE OF THE LXVII ADDL. DISTRICT AND SESSIONS JUDGE.

    THIS CRIMINAL REVISION PETITION HAVING BEEN HEARD
AND RESERVED FOR ORDERS ON 18.03.2025 THIS DAY, THE
COURT PRONOUNCED THE FOLLOWING:

CORAM:    HON'BLE MR. JUSTICE H.P.SANDESH

                          CAV ORDER

     1. Heard learned counsel for the petitioner, learned High

Court Government Pleader for respondent No.1 and party-in-

person respondent No.2.

     2. This revision petition is filed by the accused praying

this Court to set aside the order of conviction and sentence

passed in C.C.No.26147/2016 on the file of XXIV Additional Chief

Metropolitan Magistrate dated 06.08.2021 and judgment of

confirmation passed in Crl.A.No.543/2021 dated 05.11.2024 on

the file of LXVII Additional City Civil and Sessions Judge,
                                      3



Bengaluru City and pass an order of acquittal and grant such

other relief.

      3. The factual matrix of case of the prosecution is that the

accused    had    entered    into    a     sale   agreement     with   one

Smt. Sharada in respect of Site No.25, carved out of Survey

No.138, 80 Feet Road, Mathikere, Bengaluru. Subsequently, the

accused has filed the suit in O.S.No.4483/2005 and obtained an

exparte     decree.     It     is        also     the    case    of     the

complainant/prosecution that on 13.06.2016 at about 11.30

a.m., the accused came along with C.W.7 to the site of

C.W.1/complainant bearing No.24A, which consisted of building,

took possession of the same by suppressing the real fact that he

has obtained decree in respect of Site No.25 with an intention to

cause unlawful loss to the C.W.1/Complainant. Thereby, the

accused has committed the offence punishable under Section

177, 182 and 420 IPC.

      4. Before    filing    the    charge-sheet,       complainant    filed

private complaint invoking the offence under Sections 420, 467,

355 and 468 read with Section 120 IPC and learned Magistrate

referred the matter under Section 156(3) Cr.P.C. and the
                                  4



Investigating Officer having registered Crime No.333/2016 filed

the charge-sheet for the offence under Sections 177, 182 and

420 IPC. The learned Magistrate took cognizance for the above

offence and issued summons to accused and released the

accused on bail and the Trial Court framed charges, since the

accused did not plead guilty and claims for trial.

      5. The prosecution, in order to prove the case examined

the witnesses as P.Ws.1 to 7 and got marked the documents as

Exs.P1 to P53. The accused was subjected to 313 statement and

accused examined himself as D.W.1 and got marked the

documents as Exs.D1 to D20.

      6. The Trial Court having considered evidence of P.Ws.1

to 7 and documentary evidence i.e., Exs.P1 to P53 as well as

evidence of D.W.1 and documentary evidence of Exs.D1 to D20,

comes to the conclusion that the accused with an intention to

deceive the Complainant had indulged in taking possession of

the property belonging to P.W.1 bearing No.24A on the guise of

claiming right in respect of site No.25 and also taken note of the

fact that though decree was in respect of different property, got

amended the property of the accused i.e., as Municipal No.17,
                                 5



and mislead the Court Ameena identifying the property of P.W.1

as the property of the accused and forcibly thrown out the

tenants, who are in possession of the property of P.W.1. Having

considered the voluminous documents placed on record, P.W.4-

Court Ameena categorically deposed that he ought to have

delivered possession in respect of Site No.25, but the accused

showed the building as Site No.25 and he also deposed that in

view of the order passed by the Court to deliver possession with

the assistance of the Police, he had delivered the property to the

accused, since the accused identified the property No.24A as

property No.25 and hence Trial Court convicted and sentenced

him to undergo simple imprisonment for a period of one year for

the offence under Section 420 IPC with fine of Rs.5,000/- and in

respect of the offence under Sections 177 and 182 IPC, ordered

to undergo simple imprisonment for a period of one month.

      7. Being aggrieved by the said order of conviction and

sentence, criminal appeal was filed in Crl.A.No.543/2021 and the

Appellate Court also having considered the factual aspects of the

case, evidence available on record and also the grounds urged in

the appeal memo, formulated the point whether the accused has
                                  6



made out sufficient grounds to interfere with the impugned

judgment and order of sentence passed by the Trial Court.

Having reassessed both oral and documentary evidence placed

on record, the Appellate Court confirmed the judgment of the

Trial   Court   having   considered   the   documentary   evidence,

particularly the order passed in Execution No.871/2008 on the

application filed by P.W.1 invoking Order 21 Rule 99 and also the

confirmation order passed by this Court in R.F.A and particularly

taking note of evidence of P.W.4-Bailiff, who gave the evidence

before the Court that the decree holder misled the description of

the property and obtained the possession of the property. P.W.4

also categorically deposed that accused had shown property

No.24A belonging to complainant and wrongfully got vacated the

tenants of P.W.1 from the building and obtained wrongful

possession of the property of Site No.25, even though accused

was fully aware that it is not property No.25 and he had entered

into an agreement of sale in respect of vacant property and not

in respect of the building and it is also not the case of the

accused that either he had constructed or his vendor had

constructed the building, he ought not to have obtained
                                 7



possession in respect of the building in which tenants were in

occupation and induced the Court Ameena and by deceiving, he

obtained delivery of the property which belongs to P.W.1. The

act of the appellant clearly goes to show that he has committed

deception, dishonest concealment of fact and cheating.        The

Appellate Court comes to the conclusion that Magistrate has

rightly held that accused is guilty of the offences and confirmed

the judgment of conviction and sentence.     Being aggrieved by

the concurrent finding, the present revision petition is filed

before this Court.

      8. The   main contention of learned counsel for         the

petitioner is that he had filed a suit in O.S.No.4483/2005 against

his vendor for the relief of specific performance and the same

was decreed, since the defendant did not contest the matter and

the Court granted the relief directing the defendant to receive

the balance sale consideration within three months from the date

of judgment and if the defendant failed to comply the order, the

petitioner was permitted to move the Court to execute and

register the sale deed and accordingly, he had filed an execution

petition and notice issued to the judgment debtor was returned
                                   8



as not claimed and hence, petitioner deposited the balance

consideration and obtained the sale deed and thereafter, filed

the   application   seeking   delivery   of   possession    and   took

possession subsequently and earlier it was returned that the

tenants have obstructed for delivery of possession and with the

police help only took possession of the property.

      9. Learned      counsel     would       contend      that   one

Sri Masilamani claiming to be power of attorney holder of one

Venugopal has filed an application claiming right in respect of

the property under Order 21 Rule 99 without producing power of

attorney and the same was entertained and the Executing Court

erroneously allowed the application and ordered for redelivery of

possession of the property to the objector and the same was

challenged in R.F.A.No.133/2018 and the same was dismissed.

Hence, appeal was filed before the Apex Court in Dairy

No.57172/2024 which is likely to be listed. Learned counsel also

would vehemently contend that P.W.1 has filed private complaint

before the Magistrate invoking several offences and matter was

referred under Section 156(3) Cr.P.C. and thereafter charge-

sheet was filed and Investigating Officer did not notice that
                                  9



dispute is civil in nature. The petitioner on receipt of summons

appeared and did not plead guilty.     However, the Trial Court

considering the evidence of P.Ws.1 to 7 and documentary

evidence, even though no documents were produced to establish

title as claimed by P.W.1, committed an error in convicting and

sentencing and the Appellate Court also committed an error in

confirming the same.

      10. Learned counsel for the petitioner in support of his

argument, mainly concentrated on the dispute with regard to the

identity of the property. He contend that he had purchased site

bearing No.25 measuring 38 x 14 which was formed in

Sy.Nos.60 and 138 for the sale consideration of Rs.2,50,000/-

and   paid   Rs.20,000/-   and   Rs.80,000/-   and   balance   was

Rs.1,50,000/- and the vendor did not come forward to execute

the sale deed. Hence, he filed the suit in O.S.No.4483/2004 and

the same was not contested by his vendor and suit was decreed

and Execution Petition was filed and sale deed was also executed

by the Court and got amended the schedule.       Learned counsel

also would vehemently contend that vendor's vendor of P.W.1

was also witness to agreement executed by Sharada and her
                                  10



children. Learned counsel also would vehemently contend that

identity of the property is doubtful and possession delivered by

Court Ameena is in respect of the property which he had

obtained the sale deed. Learned counsel also mainly relied upon

the   document    Ex.D3   and    so   also   partition   deed   dated

22.03.1986 and contend that the same was tampered. Learned

counsel would contend that Atmaram, the vendor of P.W.1 was

not   allotted   any   such   property.   Learned    counsel    would

vehemently contend that written statement was filed in detail

and site No.24A is not allotted to Atmaram and Ex.D13 sale deed

boundary is very clear and Ex.D14 is also in respect of the same

boundary and Atmaram not having right.

      11. Learned counsel would vehemently contend that when

the application filed under Order 21 Rule 99 was pending, at that

juncture itself filed the complaint and cognizance was taken.

Learned counsel would vehemently contend that Magistrate has

no power to take cognizance for the offence under Sections 177

and 182 IPC.

      12. Learned counsel for the petitioner, in support of his

argument, relied upon the judgment in DAULAT RAM VS.
                                11



STATE OF PUNJAB reported in AIR 1962 SC 1206 and relied

upon paragraph No.3 and contend that question is therefore

whether under the provisions of Section 195, it was not

incumbent on the Tehsildar to present a complaint in writing

against the appellant and not to leave the Court to be moved by

the Police by putting in a charge-sheet.   The words of Section

195 of the Criminal Procedure Code are explicit, "(1) No Court

shall take cognizance of any offence punishable under Sections

172 to 188 of the Indian Penal Code, except on the complaint in

writing of the public servant concerned, or of some other public

servant to whom he is subordinate." The words of the section,

namely, that the complaint has to be in writing by the public

servant concerned and that no Court shall take cognizance

except on such a complaint clearly show that in every instance

the Court must be moved by the appropriate public servant. The

words "no Court shall take cognizance" have been interpreted on

more than one occasion and they shown that there is an

absolute bar against the Court taking seisin of the case except in

the manner provided by the section.      Now, the offence under

Section 182 of the Penal Code, if any, was undoubtedly complete
                               12



when the appellant had moved the Tehsildar for action. Section

182 does not require that action must always be taken if the

person who moves the public servant knows or believes that

action would be taken.

     13. Learned counsel also relied upon the judgment in

PATEL LALJIBHAI SOMABHAI VS. THE STATE OF GUJARAT

reported in 1971 (2) SCC 376 and brought to notice of this

Court paragraph Nos.6 to 10, wherein discussion was made with

regard to prescribing the procedure in cases mentioned in

Section 195(1)(b) and (c), also bearing in mind that under

Section 476-A, a superior Court is empowered to complain when

the subordinate Court has omitted to do so and that Section

476-B confers on an aggrieved party a right of appeal from an

order refusing to make a complaint under Section 476 or Section

476-A as also from an order making such a complaint and

detailed discussion was made to that effect. In paragraph No.10,

it is observed that, broadly speaking we are inclined to agree

with the reasoning of the Allahabad Full Bench. The purpose and

object of the Legislature in creating the bar against cognizance

of private complainants in regard to the offences mentioned in
                               13



Section 195(1)(b)(c) is both to save the accused person from

vexatious or baseless prosecutions inspired by feelings of

vindictiveness on the part of the private complainants to harass

their opponents and also to avoid confusion which is likely to

arise on account of conflicts between findings of the Courts in

which forged documents are produced or false evidence is led

and the conclusions of the criminal Courts dealing with the

private complaint.

     14. Learned counsel also relied upon the judgment in

M/S. BANDEKAR BROTHERS PVT. LTD. AND ANR. VS.

PRASAD VASSUDEV KENI, ETC. ETC. reported in AIR 2020

SC 4247. The counsel referring this judgment brought to notice

of this Court principles laid down in the judgment as regards

maintainability of private complaint under Sections 191 and 192

is not maintainable, even if false evidence is created outside

Court premises.

     15. Learned counsel also would vehemently contend that

both the Courts have not properly considered the title of P.W.1

in Execution Petition No.871/2008 and R.F.A. and the Trial Court

ought not to have taken cognizance and learned counsel would
                                 14



contend that it requires interference of this Court by exercising

revisional jurisdiction.

      16. Per contra, respondent No.2, party-in-person would

vehemently contend that private complaint was filed invoking

the offence under Section 420 IPC and other allied offences and

not invoked the offence under Sections 177 or 182 IPC in his

complaint and      Investigating Officer   filed   the   charge-sheet

invoking those offences leaving other allied offences, except

Section 420, 177 and 182 IPC.        He would vehemently contend

that Ex.P51 is the letter to BBMP, Ex.P52 is the reply and Ex.P53

corresponds with regard to the said documents. He would

vehemently contend that evidence of P.W.4 was considered by

both the Courts as he deposed the wrong identification of the

property at the time of executing the warrant and he says that

property No.24A was identified by the accused as property

No.25. He would vehemently contend that the Trial Court taken

cognizance after filing of the charge-sheet for the offence under

Section 420 as well offence under Section 177 and 182 IPC and

he brought to notice of this Court order sheet dated 25.11.2016.

He also would vehemently contend that incident was taken place
                                     15



on 13.06.2015 and both P.W.1 and also accused are strangers

and committing of the offence is the cause of action for initiating

the criminal case.

         17. In support of his argument, the respondent No.2-

party-in-person relied upon the judgment in SYED ASKARI

HADI ALI AUGUSTINE IMAM AND ORS. VS. STATE (DELHI

ADMN.) AND ORS. reported in AIR 2009 SC 3232 and

contend that took possession within the jurisdiction of the Court

and contend that crime has taken place within Yeshwanthapur

Police    Station   and   hence,    learned      XXIV   Additional   Chief

Metropolitan Magistrate has taken cognizance, since property

comes within the purview of the said Court and wrongly taken

possession     by   misleading     the   Court    Official.   He     would

vehemently contend that accused entered into a sale agreement

in 2001 in terms of Ex.D4 and the same is also unregistered sale

agreement and he suppressed the earlier sale agreement and

suit is filed based on subsequent sale agreement. Ex.D4 is

signed by minor, who is 16 year old and mother also not taken

any permission to sell the property in favour of the accused. He

would vehemently contend that Ex.P55 is the deposition of the
                                  16



appellant in Execution No.871/2008 and there was an admission.

ExD7 was filed for amendment after the decree with an intention

to take property of P.W.1. He would further contend that Ex.P8

is the sale deed which is obtained after amendment through

Court, that too by misleading the Court. He also would contend

that Exs.P39 to P42 discloses that when an application was filed,

rejected to transfer the khatha.

      18. It is contended that when the delivery warrant was

sought, the same was objected by judgment debtor No.3

contending that decree is in respect of vacant site and filed the

report saying that judgment debtor No.3 is objecting. But, says

that third party is objecting the same.       Hence, reissued the

delivery warrant and took possession of the property belonging

to him on the ground that third party is in possession. He would

further contend that at the time of taking possession, he was in

Australia and also submits that from 2012 to 2016, he kept quiet

and   fraudulently   obtained   possession    within   30   days   of

amending the schedule and wrongly mentioned the property

Number as Municipal No.17 which belongs to him and in

collusion with the Bailiff, obtained the report, inspite of objection
                                  17



was filed by judgment debtor No.3 and since third parties are in

possession, delivery was given to the accused. He also submits

that departmental enquiry was held against Court Ameena and

he was punished and 11 tenants were thrown out from the

premises. He would further submit that Ex.P13 is the bank letter

regarding mortgaging of the property by the complainant and

legal opinion is also given and he had availed the loan of Rs.30

lakhs.

         19. In support of his argument, he also filed the written

submission in respect of contention of petitioner that cannot be

initiated where there is a civil dispute and relied upon the

judgment in MUKHTAR ZAIDI VS. THE STATE OF UTTAR

PRADESH arising out of SLP (CRL) NO.9122 OF 2021

delivered on 18.04.2024 and brought to notice of this Court

discussion made with regard to Section 2(d) the word 'complaint'

and brought to notice of this Court explanation, a report made

by a police officer in a case which discloses, after investigation,

the commission of a non-cognizable offence shall be deemed to

be a complaint; and the police officer by whom such report is

made shall be deemed to be the complainant;" and brought to
                               18



notice of this Court paragraph No.11, wherein it is held that

Magistrate had already recorded his satisfaction that it was a

case worth taking cognizance and fit for summoning the

accused, we are of the view that the Magistrate ought to have

followed the provisions and the procedure prescribed under

Chapter XV of the Cr.P.C.

     20. The respondent No.2-party-in-person also relied upon

the judgment passed by the Apex Court in B.N. JOHN VS.

STATE OF U.P. & ANR. reported in (2025) 1 S.C.R. 12 and

referring this judgment, he would contend that in paragraph

Nos.36, 37 and 38, detailed discussion was made what is evident

from the records is that the police entertained the FIR under

Section 353 of IPC and investigated the same by conferring

jurisdiction upon itself as if it is was a cognizable offence as

provided under Section 156 of the Cr.P.C., when commission of

any cognizable offence was not made out in the FIR, which is not

permissible in law. The police added Section 186 of the IPC and

took cognizance of the offence of Section 186 of the IPC along

with Section 353 of IPC when no complaint was made by any

public servant or any Court as required under Section 195(1) of
                                 19



the Cr.P.C. In paragraph No.37, it is held that during the

investigation of a cognizable or non-cognizable offence on the

basis of an FIR lodged, new facts emerge that will constitute the

commission of a non-cognizable offence under IPC, in which

event, the police can continue with the investigation of the non-

cognizable offence of which there cannot be any dispute. Thus,

even if it is assumed that in the course of the investigation of a

cognizable offence, the ingredients of a non-cognizable offence

are discovered when the police could have continued the

investigation without the written complaint to the Court or the

order of the Court in respect of such non-cognizable offence, as

it would also be deemed to be a cognizable offence under

Section 155(4) of the Cr.P.C., but where the investigation of the

cognizable offence itself suffers from legal infirmity and without

jurisdiction from the initial stage, the entire investigation would

be vitiated. For this reason, the police cannot seek the shield

under Section 155(4) of the Cr.P.C. when the FIR did not

disclose the commission of a cognizable offence and held that

the offence allegedly committed by the appellant as disclosed in

the FIR can, at best, be that of a non-cognizable offence under
                                 20



Section 186 of IPC, though Section 186 IPC is not even

mentioned in the FIR.

      21. The Party-in-Person also relied upon the judgment of

the Apex Court in SRINIVAS GUNDLURI & ORS. VS. M/S.

SEPCO ELECTRIC POWER CONSTRUCTION CORPORATION

& ORS. in CRIMINL APPEAL NO.1377 OF 2010, wherein

discussion was made with regard to judgment of TULA RAM &

ORS. VS. KISHORE SINGH against this Court considered order

for investigation under Section 156(3) on a complaint, where a

Magistrate chooses to take cognizance he can adopt any of the

following alternatives.

      22. The Party-in-person also relied upon the order passed

in CRIMINAL PETITION NO.151/2024 dated 07.03.2024,

particularly paragraph No.25, wherein this Court relied upon the

judgment of the Apex Court in DALIP SINGH's case, in order to

meet the challenge posed by this new creed of litigants, the

Courts have, from time to time, evolved new rules and it is now

well established that a litigant, who attempts to pollute the

stream of justice or who touches the pure fountain of justice

with tainted hands, is not entitled to any relief, interim or final
                                21



and detailed discussion was made in paragraph No.27 i.e., the

judgment of the Apex Court in KISHORE SAMRITE VS. STATE

OF UTTAR PRADESH AND OTHERS reported in (2013) 2 SCC

398 and this Court extracted paragraph No.8 of the said

judgment    and   detailed   discussion   was   made   extracting

paragraph Nos.32.1, 32.2, 32.3 and 32.4, quests for personal

gains have become so intense that those involved in litigation do

not hesitate to take shelter of falsehood and misrepresent and

suppress facts in the Court proceedings. He also brought to

notice of this Court paragraph No.29, wherein discussion was

made with regard to the judgment of SCIEMED OVERSEAS

INC. VS. BOC INDIAN LIMITED AND OTHERS reported in

(2016) 3 SCC 70, wherein the Apex Court held that imposition

of exemplary costs filing of false or misleading affidavit,

imposition of cost fully justified of Rs.10 lakh on petitioner for

filing a false or misleading affidavit in Court and also observed

that there is no reason to interfere with the impugned judgment.

     23. The Party-in-Person also relied upon the judgment of

the Apex Court in GAUTAM SARUP VS. LEELA JETLY & ORS.

in CIVIL APPEAL NO.1808 OF 2008, wherein discussion was
                                22



made    in   paragraph   No.19      referring   the   judgment   of

SANGRAMSINH P. GAEKWAR & ORS. VS. SHANTADEVI P.

GAEKWAD (DEAD) THROUGH LRS. & ORS. reported in

(2005) 11 SCC 314, admission made by respondent 1 were

admissible against her proprio vigore and admissions if true and

clear, are by far the best proof of the facts admitted. Admissions

in pleadings or judicial admissions, admissible under Section 58

of the Evidence Act, made by the parties or their agents at or

before the hearing of the case, stand on a higher footing than

evidentiary admissions. The Party-in-Person also brought to

notice of this Court paragraph No.218, wherein also discussion

was made that before an amendment can be carried out in terms

of Order 6 Rule 17 of the Code of Civil Procedure, the Court is

required to apply its mind on several factors including whether

by reason of such amendment the claimant intends to resile

from an express admission made by him and also discussion was

made in RAJESH KUMAR AGGARWAL & ORS. VS. K.K. MODI

& ORS. reported in (2006) 4 SCC 385, while emphasizing on

the underlined principles of Order VI Rule 17 of the Code of Civil

Procedure, in paragraph No.15, it was held that allow all
                                 23



amendments that may be necessary for determining the real

question in controversy between the parties provided it does not

cause injustice or prejudice to the other side.

      24. The Party-in-Person also relied upon the judgment in

MOTI LAL SONGARA VS. PREM PRAKASH @ PAPPU AND

ANR. in CRIMINAL APPEAL NO.785 OF 2023 and brought to

notice of this Court with regard to taking of cognizance and also

suppression of fact and it was within the special knowledge of

the accused.     Any one who takes recourse to method of

suppression in a Court of law, is, in actuality, playing fraud with

the Court, and the maxim supressio veri, expression faisi, i.e.,

suppression of the truth is equivalent to the expression of

falsehood, gets attracted. We are compelled to say so as there

has been a calculated concealment of the fact before the

revisional Court.    It can be stated with certitude that the

accused-respondent tried to gain advantage by such factual

suppression. The fraudulent intention is writ large.   In fact, he

has shown his courage of ignorance and tried to play possum.

      25. The Party-in-Person also relied upon the judgment in

V. SENTHIL BALAJI VS. THE STATE REPRESENTED BY
                                  24



DEPUTY     DIRECTOR       AND     ORS.   in   CRIMINAL   APPEAL

NOS.2284-2285 OF 2023 delivered on 07.08.2023 and

brought to notice of this Court paragraph No.326, wherein it is

observed that in A.R. ANTULAY VS. R.S. NAYAK reported in

(1988) 2 SCC 602, it is observed that it is a settled principle

that an act of the Court shall prejudice no man and also an

observation is made that once judicial satisfaction is reached

that the direction was not open to be made and it is accepted as

a mistake of the Court, it is not only appropriate but also the

duty of the Court to rectify the mistake by exercising inherent

powers.   The   learned   High   Court   Government   Pleader   for

Respondent No.1-State would contend that both the courts have

considered the material on record and no grounds are made out

to exercise revisional jurisdiction.

      26. In reply to the argument and citations referred by

respondent No.2, party-in-Person, learned counsel for the

petitioner would contend that cognizance is taken without

jurisdiction and ought not to have taken such cognizance and

Section 420 IPC cannot be invoked, when there is a civil dispute

and Court becomes functus officio and when the civil dispute is
                                  25



with regard to identity of the property, there cannot be any

criminal prosecution.

      27. Having heard learned counsel for the petitioner,

learned High Court Government Pleader for respondent No.1 and

respondent No.2, party-in-person and having considered the

principles laid down in the judgments referred by learned

counsel for the petitioner and respondent No.2-party-in-person,

the points that would arise for consideration of this Court are:


      (1)   Whether the Trial Court committed an error in
            convicting the petitioner for the offence under
            Sections 420, 172, 182 of IPC and whether the
            Appellate    Court   committed     an    error   in
            confirming    the    same    and    it    requires
            interference of this Court by exercising the
            revisional jurisdiction?

      (2)   What order?


Point No.(1)


     28. Having heard the learned counsel for the revision

petitioner and counsel appearing for respondents and also

considering the grounds which have been urged in the revision
                                  26



petition as well as during the course of argument by the

respective counsel and also Party-in-Person and also the

principles laid down in the judgments, this Court has to consider

the same, since this petition is a revision petition. The scope and

ambit of revision petition is very limited and if any perversity is

found in the finding, then Court can interfere by exercising the

revisional jurisdiction and only its legality and correctness of the

judgment to be considered by this Court.

     29. Having considered the material on record, the case of

complainant/respondent before the Trial Court by filing a private

complaint   made    the   accusation    that    the   accused/revision

petitioner entered into a sale agreement with one Smt.Sharada

in respect of site No.25 carved out of Sy.No.138 which is located

at 80 feet road, Mathikere, Bengaluru. The accused had filed a

suit in O.S.No.4483/2004 and obtained a exparte decree. It is

the specific case of the complainant/respondent that while

executing the decree, he took the possession of the property

belongs to the complainant which is bearing No.24A suppressing

the real fact that he has obtained the decree in respect of site

No.25   with   an   intention   to   cause     unlawful   loss   to   the
                                27



complainant/PW1. Though complaint was filed invoking offence

under Section 420, 467, 355, 468 r/w 120 of IPC, the Trial Court

referred the matter under Section 156(3) of Cr.P.C. The Police

investigated the matter and filed the charge sheet only for the

offences punishable under Section 177, 182 and 420 of IPC.

     30. The main contention of the counsel appearing for the

revision petitioner that the Trial Court ought not to have taken

the cognizance for the said offences. The Court was not having

the jurisdiction and ought not to have entertained the same as

there is a civil dispute and for other offences, private complaint

could not be entertained.   The fact that property comes within

the jurisdiction of the Trial Court is not in dispute and the

possession was taken within the jurisdiction of the Trial Court is

not in dispute. The main contention that when the offences

invoked under Section 177 and 182 of IPC, the Trial Court ought

not to have invoked the jurisdiction and taken the cognizance

and taking cognizance is erroneous. The Party-in-Person who is

the complainant mainly contend that cognizance of offence

under Section 177 and 182 of IPC taken along with offence

under Section 420 of IPC. The judicial Magistrate did not tag
                                28



cognizance exclusively for those offence and also brought to

notice of this Court the discussion made in the judgment relied

by the Party-in-Person. The fact that offence invoked under

Section 420 of IPC is cognizable offence is not in dispute since

the offence of cheating was invoked and also admittedly the

complainant has not filed the private complaint invoking the

offences punishable under Section 177 and 182 of IPC and the

same were invoked by the I.O after the investigation and no

doubt the Trial Court taken the cognizance. It is settled law that

if cognizable offence could be investigated by the I.O and I.O

can also investigate even non-cognizable offences also and the

judgment relied upon by the Party-in-Person referred supra is

aptly applicable to the facts of the case on hand, since the Apex

Court also held in the judgment that a report made by a Police

Officer in a case which discloses, after investigation, the

commission of non-cognizable offence shall be deemed to be a

complaint and the Police Officer by whom such report is made

shall be deemed to be a complaint wherein also discussed the

definition of Section 2(d) of the code in the judgment of Mukhtar

Zaidi case referred by the Party-in-Person and so also in the
                                     29



case of the B.N.John's case referred by the Party-in-Person

discussion was made with regard to even if it is assumed that in

the   course   of   investigation   of   a   cognizable   offence,   the

ingredients of a non-cognizable offence are discovered then the

Police could have continued the investigation without the written

complaint to the Court or the order of the Court in respect of

such non-cognizable offence, as it would also be deemed to be a

cognizable offence under Section 155(4) of the Cr.P.C, but where

the investigation of the cognizable offence itself suffers from

legal infirmity, but in the case on hand, it is very clear that

cognizable offence also invoked against the petitioner. When

such being the case, the judgment relied upon by the counsel

that is Daulat Ram's case, offence under Section 182 of IPC is

complete even if no action is taken on report and prosecution

under Section 182 of IPC must be on complaint in writing by

Tahasildar will not comes to the aid of the revision petitioner and

so also the judgment of Patel Laljibhai Somabhai referred by

the petitioner since counsel brought to notice of this Court

paragraph Nos.6 and 10 wherein discussed regarding scope is

concerned and here is a case of invoking of both the cognizable
                                   30



offence and I.O invoked the other two offences having found the

material during the course of investigation. The judgment of the

Apex Court in M/s Bandekar Brother Pvt Ltd referred supra,

private complaint filed for offence under Section 191 and 192 is

not maintainable, even if false evidence is created outside Court

premises and the same is not applicable to the case on hand

since     in   the   case   on   hand,   the   very   case   of   the

complainant/respondent that committed an offence of cheating

by making fraudulently an application for amending the schedule

property of the complainant even though he got the decree in

respect of site No.25 and on his inception committed the offence

with an intent to knock of the property of the complainant and

hence, the said judgment also not comes to the aid of the

revision petitioner as contended by the counsel appearing for the

petitioner. This above discussion is made with regard to the

question of jurisdiction and taking of cognizance is challenged

before this Court in the revision petition as contended by the

counsel for the petitioner.

        31. Now, the question before this Court is with regard to

entertaining the complaint and convicting the accused for above
                                 31



offences. It is not in dispute that the revision petitioner entered

into a sale agreement in respect of vacant site bearing site No.

25 which is formed in part of Sy.No.60 and Sy.No.138 and

measurement is 38 feet, East-West and 14 feet, North-South

with a particular description of boundary and no dispute with

regard to the fact that he had filed the suit for specific

performance in respect of the very same property and obtained

the decree. It is also emerged in the evidence that after

obtaining the decree he has filed execution petition in the year

2008 and the same was pending for a longer period and also

material discloses that warrant was not executed when the 3rd

parties were in possession of the property.

     32. It   is   important   to    note   that   subsequently   an

application was filed for amendment that is after obtaining the

sale deed and the fact that delivery warrant was issued and the

same was returned unexecuted as the occupants of ground floor

portion were refused to vacate the premises and for a period of

4 years, the same was not executed from 2008 to 2012 and the

same was not vacated and in the year 2011 when the

obstruction was made, did not obtain any order, instead of that
                                 32



an application is filed for amendment of schedule belatedly and

though decree was in respect of the suit schedule which was

disclosed in the original suit, but while amending the same

Municipal No.17 that is the property of the complainant was got

amended and took the possession with the assistance of bailiff

and Police and hence, a challenge was made taking of

possession by filing an application in the very same execution

proceedings under Order 21 Rule 99 of CPC. The Trial Court

having taken note of the material on record and having

dispossessed the complainant's property ordered to re-deliver

the property in favour of the complainant. It is also not in

dispute that the order passed by the Trial Court in Execution

Petition filed under Order 21 Rule 99 of CPC was challenged

before this Court in R.F.A and the same was dismissed and the

said order has been challenged before the Apex Court and the

same is pending for consideration.

     33. It is important to note that the main contention of the

counsel appearing for the petitioner is that dispute is with regard

to the identity of the property and the said contention cannot be

accepted for the reason that the executing Court on an
                                33



application filed by the complainant restored the possession of

the property to the complainant that there was no any dispute

with regard to the identity of the property and the same has

been confirmed by this Court. It is also important to note that

the Trial Court taken note of evidence of PW3 regarding

confirmation of ownership and possession of site No.24A which

belongs to the complainant and also taken note of evidence of

PW1 and evidence of PW7 who speaks about the ingredients of

offence under Section 420, 177, 182 of IPC since there was an

admission and the Court Ameena who has been examined as

PW4 and categorically deposed before the Court that the accused

deliberately identified the property of the complainant and the

victim/complainant also re-iterates the same with an intention to

deceive the property to deliver to other which belongs to the

complainant, he represented before the PW4 and made him to

believe that property belongs to the revision petitioner even

though the same belongs to the complainant. The accused is not

having any right in respect of Municipal No.17 to his site No.25

and Municipal No.17 belongs to the complainant and the same is

spoken by the PW3 employee of BBMP who deposed before the
                                  34



Court and also it is emerged during the course of evidence that

Property No.25 is Municipal No.16 and the same is in possession

of one Madusudhan even the petitioner admits that the vendor of

the complainant built the building and he is in possession of the

vendor of the complainant and document Ex.P39 to Ex.P41

discloses the same, but falsely claims that they were in

possession and obtained the delivery warrant and admittedly he

entered into an agreement of sale in respect of vacant site and it

is not the case that his vendor had constructed the building and

also it is not the case of the revision petitioner that he put up the

construction, but taken the possession of the premises which

consists of ground floor, first floor and second floor and thrown

out who were in occupation and who are the tenants of the

complainant and there is no any explanation on the part of the

petitioner with regard to taking of possession of constructed

building though he entered into an agreement of sale in respect

of vacant site. These are the materials taken note of by the Trial

Court while considering the material on record. The Trial Court in

depth discussed the case of the complainant and also the

accused and taken note of answer elicited from the mouth of
                                 35



PW4, in paragraph No.33 discussed and even extracted the

evidence of PW4 that he ought to have delivered the possession

of site No.25 but decree holder claimed that the building belongs

to him and there is an order to break open the door and

possession was given to him and only as per the information

given by the accused he made believed the Court Ameena that

site No.24A is the site No.25 as per the orders of the Court,

possession was given. If the accused has not shown the property

as site No.25, definitely the Court Ameena would have ventured

to enquire the tenants and other neighbors about the identity of

the property and then he satisfied, he should have delivered the

property for variation of the property number, he should have

returned the warrant to the Court.

     34. It is also important to note that earlier 3rd parties have

objected and he gone to the extent of amending that the

schedule mentioning the property number as No.17 and the

same has been discussed in detail and comes to the conclusion

that property Municipal No.17 and PID No.2.103-17 is in respect

of site No.24-A and new municipal number is No.17 and Trial

Court also taken note of this fact into consideration and also
                                36



observed that though the accused being the agreement holder of

the property bearing site No.25 and obtained the decree from

the Court at the time of taking the possession in execution

proceedings, he has induced the Court Ameena to deceive to

deliver the property of the complainant and hence, taken note of

ingredients of Section 415 of IPC and comes to the conclusion

that taken the possession with an intention to deceive the

complainant's property and also discussed in detail that the

accused being the decree holder legally bound to furnish the

information to the Court Ameena at the time of delivery of

property, but he has given false information to the Court

Ameena that property of complainant is the property obtained

under decree and made him to hand over its possession and also

taken note of giving of false information attracts the ingredients

of Section 177 of IPC and similarly Section 182 of IPC also, the

accused has given the false information to the Court Ameena

and made him to hand over the possession of the property of the

complainant and hence, taken note of ingredients of Section 182

of IPC attracts. The Trial Court taken note of the very conduct of

the accused who intentionally got it amended the judgment and
                                     37



decree inserting the Municipal No.17 as the same is the property

belongs to the complainant even though his Municipal number is

16 and the same is also taken note of by the Trial Court in page

No.31, considering the evidence of PW3 who is the official of

BBMP, he has deposed about the same and also taken note of

unequivocal evidence of PW4 who gave the evidence before the

Trial    Court   that   he   only   identified   the   property   of   the

complainant belongs to him and in a deceitful manner, taken the

possession that too in respect of constructed building though he

claims that he had purchased the vacant site. The Trial Court

also discussed the same with regard to the ingredients of Section

415 of IPC and also invoking of Section 420 of IPC and also

invoking of Section 420 of IPC and extracted the proviso of

Section 415 of IPC as well as 420 of IPC in paragraph No.23 and

24 and detailed discussion was made and finding was given

based on the material on record.

        35. The First Appellate Court also having re-assessed both

oral and documentary evidence placed on record formulated the

point whether the appellant made out a ground to interfere with

findings of the Trial Court and taken note of evidence of each of
                                  38



witnesses and particularly the finding given by the Trial Court in

execution petition No.871/2008 in page No.29 of the said order

and the same is also extracted in paragraph No.24 that decree

holder has obtained decree in respect of property which was not

existing as on the date of suit and also subsequent to decree,

the decree holder has got amended the schedule of the property

by misleading the Court and obtained the sale deed on the basis

of said schedule and he has obtained possession of the property

belonging to the objector and also an observation is made that

an objector is entitled for re-delivery of the property as prayed

and also taken note of the measurement of the property claimed

by the decree holder which measures East - West 38 feet and

North-South 40 feet whereas the objector property bearing site

No.24, Municipal No.17 measures in all 742 sq.ft and also an

observation is made that the decree holder on the basis of

misleading   description   of   the   property   has   obtained   the

possession of the property in paragraph No.25 and also

discussed with regard to finding of Trial Court as well as the

judgment of this Court passed in R.F.A.No.133/2018 and this

Court held that judgments are not required to be consider since
                                     39



the evidence and the documents are admitted documents and

admitted facts and the property claimed by the plaintiff through

is all together different from the property in possession of the

respondent No.4 which was purchased by him through his

vendor and hence, it does not requires interference of passing of

an order under Order 21 Rule 99 of CPC, the same also

discussed in paragraph No.26 of the First Appellate Court order

and even in paragraph No.27 also in detail discussed about

taking of wrongful possession of the property of site No.24-A

even though the accused was fully aware that it is not the

property No.25 for which he had entered into an agreement of

sale.   The   First   Appellate    Court   also   taken   note    of   the

appellant/accused      has   not   only    misrepresented   the    Court

Ameena, even though he visited the spot, he intentionally

identified the wrong property as his own and also an observation

is made that the revision petitioner has not placed any evidence

to show that his vendors had built the building and had given for

rent and detailed       discussion was       made   knowingfully       well

obtained the possession of the property which is not belongs to
                                 40



him and also sale agreement is in respect of vacant site and not

the building, but possession was taken in respect of the building.

     36. Having considered the finding of the Trial Court and

also the finding of the First Appellate Court and particularly

taken note of both oral and documentary evidence placed on

record and PW3 categorically deposed that the possession of

property was taken belongs to the complainant and categorically

deposed that property Municipal number is 17 and not Municipal

No.16 and got amended the same as 17 by filing an application

for amendment and obtained the possession misleading the

Court and also the Court Ameena and it is nothing but fraud on

the Court in collusion with the Ameena. The fact that disciplinary

proceedings also taken against the Ameena is not in dispute and

held affirmative and the fraud and justice should not dwell

together. Having considered the material on record, it is nothing

but fraud on the Court by got amending the schedule of property

belongs to the complainant, though the decree was altogether is

different in respect of the property of the revision petitioner and

knowingfully well that he entered into an agreement of sale in

respect of vacant site and also obtained the decree in respect of
                                  41



the same, but subsequently got amended the same when the

third parties have objected the same and did not bring to the

Court notice that when he had put up the constructions or

whether his vendor had put up the constructions, but possession

was taken in respect of the building and hence, it is clear that at

the inception with an intention to take the possession of the

property of the complainant, got amended the decree and for a

period from 2012 to 2016, he did not execute the decree when

the same was objected in 2011 itself by the third parties and

only in the year 2016 got the possession of the property,

subsequently got amended the schedule and taken note of all

these factors into consideration by the Trial Court and also the

First Appellate Court and detailed discussion was made and there

was no any perversity in the finding of the Trial Court and

finding was given based on both oral and documentary evidence

placed on record and hence, the scope of the revision is also

very limited and this Court already made it clear that in the

absence of any perversity, the scope of revision is very limited

and the finding is also given based on oral and documentary

evidence,   particularly   PW4    deposed    before    the   Court
                                42



unequivocally that the accused/revision petitioner identified the

property at the time of execution of delivery warrant as the

same is property No.25 and even though knowingfully well that

the same belongs to the complainant and property is site No.24-

A and when such material available on record, the very

contention of the counsel that there is a dispute with regard to

the identity of the property cannot be accepted.

     37. The other contention of counsel appearing for the

revision petitioner that Athmaram was witness to the agreement

in respect of agreement executed by Smt.Sharada and children,

even assuming that he was a witness and the same is in respect

of property No.25 and not in respect of property No.24A and the

very contention that Ameena has delivered the possession of the

property of the revision petitioner cannot be accepted. No doubt

he had obtained the sale deed and material also discloses that

the agreement is in respect of vacant site and Ex.D13 and

Ex.D14 relied upon by the counsel appearing for the revision

petitioner and also the other contention that pending application

under Order 21 Rule 99 of CPC, the Trial Court entertained the

complaint. There was no any bar to entertain the complaint
                                   43



when the specific materials are placed before the Trial Court for

having committed the offence. The fact that Magistrate also

taken cognizance and he had invoked Section 156(3) of Cr.P.C

referring the matter to the I.O and I.O only investigated the

matter and filed the charge sheet after collecting the material

during the course of investigation. The very contention that the

Trial Court ought not to have taken cognizance cannot be

accepted for the reason that at the time of cognizance only the

Court has to take note of whether the material collected by the

I.O, prima facie shows a triable case and taken the cognizance

taking into note of material available on record since possession

of the property belongs to the complainant was taken and during

the course of evidence also before the Trial Court taken note of

by the Trial Court as well as the First Appellate Court and also

the first report of the bailiff is very clear that third parties are in

possession of the property and also case of complainant is that

at the time of taking the possession, he was not in India and he

was in Australia. The fact that the tenants who are in occupation

were thrown out from the premises is not in dispute and

document of sale agreement which is produced before the Court
                                     44



is also very clear that the sale is in respect of vacant site and

sale agreement executed by Smt.Sharada and minor children

and also contend that mother was not taken the permission from

the Court to sell the property belongs to the minor and minor

who was aged about 16 years also signed the same and this

Court cannot go into the very title of the parties is concerned

and only Court has to look into the ingredients to invoke the

offence punishable under Section 420 of IPC and invoking of

other allied offences and Ex.D8 is very clear that the same is

obtained after the amendment and the fact that when the khata

was sought, the same was rejected in view of Ex.P39 to Ex.P42

is evident on record. Having considered the material on record

as re-analyzed by this Court, I do not find any error committed

by both the Courts in invoking Section 420 of IPC and other

offences under Section 177 and 482 of IPC in convicting and

sentencing the revision petitioner since the ingredients of the

offences which have been invoked against him were satisfied and

then   only   the   Trial   Court   in   detail   discussed   about   the

ingredients of Section 420 of IPC and other offences, rightly

comes to the conclusion that accused committed the offences
                                45



and sentenced to undergo imprisonment. Hence, I do not find

any ground to interfere with the findings of the Trial Court and

hence, I answer the point as 'Negative'.

Point No.(2)

     38. In view of the discussions made above, I pass the

following:

                                ORDER

The criminal revision petition is dismissed.

Sd/-

(H.P. SANDESH) JUDGE ST/RHS