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 37, Cited by 0]

Gujarat High Court

Devrajbhai Khodhabhai Sakhiya vs State Of Gujarat on 4 October, 2023

                                                                                NEUTRAL CITATION




 R/SCR.A/5026/2017                             CAV JUDGMENT DATED: 04/10/2023

                                                                                 undefined




            IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

    R/SPECIAL CRIMINAL APPLICATION (QUASHING) NO. 5026 of 2017

                                With
            R/CRIMINAL MISC.APPLICATION NO. 17558 of 2017
                                With
           R/SPECIAL CRIMINAL APPLICATION NO. 5049 of 2017
                                With
           R/SPECIAL CRIMINAL APPLICATION NO. 5190 of 2017
                                With
           R/SPECIAL CRIMINAL APPLICATION NO. 5621 of 2017
                                With
           R/SPECIAL CRIMINAL APPLICATION NO. 5637 of 2017
                                With
           R/SPECIAL CRIMINAL APPLICATION NO. 6403 of 2017
                                With
            R/CRIMINAL MISC.APPLICATION NO. 17560 of 2017

FOR APPROVAL AND SIGNATURE:


HONOURABLE MR. JUSTICE SANDEEP N. BHATT

==========================================================

1 Whether Reporters of Local Papers may be allowed Yes to see the judgment ?

2 To be referred to the Reporter or not ? Yes 3 Whether their Lordships wish to see the fair copy No of the judgment ?

4 Whether this case involves a substantial question No of law as to the interpretation of the Constitution of India or any order made thereunder ?

========================================================== DEVRAJBHAI KHODHABHAI SAKHIYA Versus STATE OF GUJARAT & 2 other(s) ========================================================== Appearance:

MR BHARAT T RAO(697) for the Applicant(s) No. 1

ADITYA R PARIKH(8769) for the Respondent(s) No. 3 MR. CHINTAN DAVE, APP for the Respondent(s) No. 1 Page 1 of 52 Downloaded on : Wed Oct 04 20:50:28 IST 2023 NEUTRAL CITATION R/SCR.A/5026/2017 CAV JUDGMENT DATED: 04/10/2023 undefined RULE SERVED BY DS for the Respondent(s) No. 2 ========================================================== CORAM:HONOURABLE MR. JUSTICE SANDEEP N. BHATT Date : 04/10/2023 COMMON CAV JUDGMENT
1. The present group of petitions are filed by challenging the proceedings initiated pursuant to the F.I.R. being C.R. No.I-39 of 2017 registered at Lodhika Police Station, Rajkot (Rural) for the offences under Sections 306, 384, 387, 506(2) and 114 of the Indian Penal Code, 1860 read with Sections 5, 32 and 33 of the Gujarat Money Lenders Act.
2. Since the issues involved in the present applications are arising from the same F.I.R. and, by and large, the contentions raised by the respective parties are identical in nature, the entire group of petitions has been heard together and decided through this common judgment at the request of the respective parties, the matters have been heard finally, and Special Criminal Application No.5026 of 2017 being considered as the lead matter.
3. Brief facts of the case as per the case of the petitioner in Special Criminal Application No.5026 of Page 2 of 52 Downloaded on : Wed Oct 04 20:50:28 IST 2023 NEUTRAL CITATION R/SCR.A/5026/2017 CAV JUDGMENT DATED: 04/10/2023 undefined 2017 are as such that the petitioner currently resides within the limits of Rajkot Municipal Corporation. In December 2015, the petitioner was appointed as the District President of the Bhartiya Janta Party for Rajkot District. Furthermore, the petitioner was elected from the Agriculture constituency of Rajkot, which includes Lodhika and Paddhari, to the Agriculture Produce Market Committee in August 2016. Subsequently, the petitioner was elected as the Chairman of the Rajkot Agriculture Produce Market Committee. It's important to note that the petitioner is not involved in any business activities and is not a partner in any business ventures.

For the past five years, the petitioner has refrained from engaging in business, and their son is now independently managing their business affairs and residing separately.

It is further the case of the petitioner in this petition are as such that Rameshbhai Gamdha and his family have accumulated liabilities totaling more than Rs. 100 crores from banks, financial institutions, and private finances. Rameshbhai Gamdha obtained loans of approximately Rs. 8 crores from Raj Bank, Rajkot, and Rs. 36 crores from Dena Bank. Additionally, Rameshbhai Page 3 of 52 Downloaded on : Wed Oct 04 20:50:28 IST 2023 NEUTRAL CITATION R/SCR.A/5026/2017 CAV JUDGMENT DATED: 04/10/2023 undefined and his brother have entered into registered agreements to sell their land in Village: Abhepur, Makhavada, to various individuals. Notably, the petitioner has no association with Tirupati Finance. A complaint was filed by Shri Niteshbhai Babubhai Shingada of Village:

Chandli, Tal.: Lodhika, Dist.: Rajkot, to the D.S.P. Rajkot (Rural), requesting the filing of a complaint under Sections 406, 420, and 114 of the Indian Penal Code against Rameshbhai Jadavbhai Gamdha, his brother, brother's son, and brother-in-law. Similarly, Shri Dineshbhai Lavjibhai Vekariya of Village: Thordi, Tal.:
Kotda Sangani, Dist.: Rajkot, submitted an application to D.S.P. Rajkot (Rural) seeking a complaint under Sections 406, 420, and 114 of the Indian Penal Code. Rameshbhai Gamdha's actions, including his refusal to repay agriculturists who had supplied cotton and groundnuts, drew attention when he purportedly consumed poison on 09.06.2017, with news of this incident appearing in publications on 11.06.2017.

It is further the case of the petitioner in this petition are as such that on 13.06.2017, the complainant filed a complaint with the Commissioner of Police, Rajkot Page 4 of 52 Downloaded on : Wed Oct 04 20:50:28 IST 2023 NEUTRAL CITATION R/SCR.A/5026/2017 CAV JUDGMENT DATED: 04/10/2023 undefined City, and D.S.P., Rajkot (Rural), leveling allegations against various individuals, including the present petitioner. On 01.07.2017, 24 days after the incident, Shri Rameshbhai Jadavbhai Gamdha passed away in a hospital. However, the complainant refused to accept Rameshbhai's body and began dictating terms to the police. Consequently, the police registered a complaint against nine individuals on 04.07.2017, with the petitioner listed as accused no.1. Initially, 11 names were provided by the complainant, but only seven were included, with the petitioner's name added later on 04.07.2017. Between 09.06.2017 and 01.07.2017, the police did not record any statement from Rameshbhai, and no dying declaration was obtained from him due to the complainant's interference. The complainant prevented the police from registering the complaint, conducting an investigation, recording Rameshbhai's statement, or allowing access to him. It is essential to note that the petitioner has never engaged in any transactions with the complainant's husband, and there is no mention of the petitioner's involvement in any aspect of this matter. It appears that, realizing their inability to repay substantial debts to creditors and agriculturists, a Page 5 of 52 Downloaded on : Wed Oct 04 20:50:28 IST 2023 NEUTRAL CITATION R/SCR.A/5026/2017 CAV JUDGMENT DATED: 04/10/2023 undefined deliberate plan was orchestrated, including the consumption of poison, to implicate multiple individuals. As a result, the present petition(s) has been filed.

4. Heard the learned advocate, Mr. Bharat T. Rao, representing the petitioner(s) in Special Criminal Application Nos.5026 of 2017, 5190 of 2017, 5621 of 2017, 5637 of 2017, and 6403 of 2017, Mr. Ashish Dagli, the learned advocate, representing the applicant(s) in Criminal Misc. Application Nos. 17558 of 2017 and 17560 of 2017, Mr. Satyam Chhaya, the learned advocate, representing the petitioner in Special Criminal Application No. 5049 of 2017, Mr. Aditya R Parikh, the learned advocate, representing the respondent No. 3 - the original complainant herein and Mr. Chintan Dave, the learned Additional Public Prosecutor (APP), representing the respondent No. 1 - State of Gujarat herein.

5.1 The learned advocate, Mr. Bharat T. Rao, representing the petitioner in Special Criminal Application Nos. 5026 of 2017, 5190 of 2017, 5621 of 2017, 5637 of 2017, and 6403 of 2017, has submitted Page 6 of 52 Downloaded on : Wed Oct 04 20:50:28 IST 2023 NEUTRAL CITATION R/SCR.A/5026/2017 CAV JUDGMENT DATED: 04/10/2023 undefined that in Special Criminal Application No. 5026 of 2017 that the petitioner, Devrajbhai Khodhabhai Sakhiya, is falsely implicated in the impugned F.I.R. This is solely due to the fact that his son, who operates under the business name of Tirupati Finance, is a prominent leader within the political party. Devrajbhai has previously served as the District President of the Bhartiya Janta Party for Rajkot District and is actively involved in numerous social activities, serving as a trustee for various institutions and as the chairman of several co- operative societies. Furthermore, he submits that the deceased, Rameshbhai Jadavbhai Gamdha, a resident of Village: Abhepar, Tal.: Lodhika, Dist.: Rajkot, had borrowed significant sums of money from various banks and individuals. He was engaged in several business ventures under the name 'Ishwar Ginning Factory,' located in Village: Biliyada, Tal. Gondal. This firm, Rameshbhai Jadavbhai Gamdha, operated as a partnership between Rameshbhai Jadavbhai Gamdha and his brother. Additionally, they ran another unit named 'Ishwar Oil Mill' situated in Jamvadi, G.I.D.C., Tal.:

Gondal, Dist.: Rajkot, as well as another unit called 'Ishwar Oil Industries,' located near Devada Patiya on Page 7 of 52 Downloaded on : Wed Oct 04 20:50:28 IST 2023 NEUTRAL CITATION R/SCR.A/5026/2017 CAV JUDGMENT DATED: 04/10/2023 undefined Kalavad Road. Furthermore, they operated a shop in the Agriculture Produce Market Committee in Rajkot under the name and style of 'Ishwar Trading Company'.
5.2 Furthermore, Mr. Rao has submitted that that Rameshbhai had obtained a loan of approximately Rs. 8 crores from Raj Bank, Rajkot, and around Rs. 36 crores from Dena Bank. Moreover, he has highlighted that Rameshbhai's businesses were operating at a loss, making it impossible for him to fulfill his obligations to agriculturists and suppliers of cotton and groundnuts.

Additionally, he was engaged in speculative business activities, resulting in substantial financial losses. Consequently, Rameshbhai resorted to borrowing significant amounts from the market by selling or mortgaging agricultural land located in Village: Abhepara, Tal.: Lodhika, Village: Ratanpur, Village: Bhadukiya, Tal.:

Kalavad, and other immovable properties that were mortgaged to various individuals. Furthermore, he submits that the liability of Rameshbhai Gamdha and his family exceeds Rs. 100 crores, owed to banks, financial institutions, and private financiers. Additionally, he points out that both individuals and agriculturists Page 8 of 52 Downloaded on : Wed Oct 04 20:50:28 IST 2023 NEUTRAL CITATION R/SCR.A/5026/2017 CAV JUDGMENT DATED: 04/10/2023 undefined have filed numerous applications with the relevant police authorities. One such application was submitted by Niteshbhai Babubhai Shingada of Village: Chandli, Tal.:
Lodhika, Dist.: Rajkot, addressed to the D.S.P. Rajkot (Rural), requesting the initiation of a complaint under Sections 406, 420, and 114 of the Indian Penal Code against Rameshbhai Jadavbhai Gamdha, his brother, brother's son, and brother-in-law.

5.3 Furthermore, Mr. Rao has submitted that a similar complaint has been filed by Dineshbhai Lavjibhai Vekariya of Village: Thordi, Tal.: Kotda Sangani, Dist.:

Rajkot. Dineshbhai Lavjibhai Vekariya submitted an application to D.S.P. Rajkot (Rural), requesting the initiation of a complaint under Sections 406, 420, and 114 of the Indian Penal Code. Consequently, several complaints have also been filed against the Rameshbhai in this case due to his failure to repay the owed amounts. Furthermore, he submits that prima facie, it is evident from various articles published in newspapers and magazines that Rameshbhai committed fraud involving crores of rupees with agriculturists and had no intention of re-paying the amount. Additionally, he has Page 9 of 52 Downloaded on : Wed Oct 04 20:50:28 IST 2023 NEUTRAL CITATION R/SCR.A/5026/2017 CAV JUDGMENT DATED: 04/10/2023 undefined pointed out that Rameshbhai faced financial trouble due to the prevailing market conditions, resulting in his default on re-payments to certain borrowers and bank/financial institutions.
5.4 Furthermore, Mr. Rao has submitted that for reasons best known to him, on 9.6.2017, Rameshbhai committed suicide by consuming poison at his factory premises, specifically at Ishwar Oil Industries. He was subsequently hospitalized at Rajkot Pragati Hospital, Rajkot. On 13.6.2017, the complainant in the present case filed a complaint with the Commissioner of Police, Rajkot City, and the District Superintendent of Police (DSP), Rajkot (Rural), wherein various allegations were made against several individuals, including the present petitioner. Furthermore, he submits that following this, Rameshbhai survived for 24 days in the hospital and unfortunately passed away on 1.7.2017. As a result, the complainant filed the complaint against 9 individuals, including the present petitioner, on 4.7.2017.

Consequently, the present petition has been filed. 5.5 Furthermore, Mr. Rao has submitted that that Page 10 of 52 Downloaded on : Wed Oct 04 20:50:28 IST 2023 NEUTRAL CITATION R/SCR.A/5026/2017 CAV JUDGMENT DATED: 04/10/2023 undefined initially, when the complaint was filed on 4.7.2017, it included charges against only 8 individuals. However, on an earlier occasion, on 13.6.2017, the complaint submitted to the DSP listed 11 persons as accused. Hence, this conduct of the complainant in this manner also needs to be taken into consideration appropriately. Furthermore, he submits that in this context, if the petitioner, Devrajbhai Khodhabhai Sakhiya, has no involvement in any transactions whatsoever and has been wrongly implicated in the complaint, it should be considered. Therefore, he argues that even if, for the sake of argument, the petitioner has some interest in his son's firm, Tirupati Finance, which operates under a license granted by the Money Lenders Act, and has extended financial assistance backed by appropriate security and cheques, this in itself does not constitute an offence. Seeking recovery of a legitimately provided finance through legal means does not amount to an offence. Furthermore, he submits that ingredients of Sections 306, 384, 387, 506(2) and 114 of the Indian Penal Code, 1860 read with Sections 5, 32 and 33 of the Gujarat Money Lenders Act are not satisfied on the face of reading of the complaint.

Page 11 of 52 Downloaded on : Wed Oct 04 20:50:28 IST 2023

NEUTRAL CITATION R/SCR.A/5026/2017 CAV JUDGMENT DATED: 04/10/2023 undefined 5.6 Furthermore, Mr. Rao has submitted that that when the deceased had consumed poison and was capable of providing a statement, he did not file any complaint with the police during his period of survival after ingesting the poison. Subsequently, after the death of the deceased, the complaint was filed by the present complainant, which occurred almost 27 days after the incident took place. This significant delay in filing the complaint should be taken into account. Furthermore, the conduct of the complainant should also be taken into consideration. The complainant had entered into compromises with certain individuals named in the earlier complaint dated 13.6.2017. Subsequently, when the F.I.R. was filed with the Police Station, it was registered against only 7 persons. According to the petitioner's assertions, the complainant has received a substantial amount through settlements with those four individuals. Therefore, the conduct of the complainant needs to be taken into consideration, and it appears that the present F.I.R. is an attempt to exert pressure on individuals who are legitimately seeking re-payment of the funds they provided to the complainant.

Page 12 of 52 Downloaded on : Wed Oct 04 20:50:28 IST 2023

NEUTRAL CITATION R/SCR.A/5026/2017 CAV JUDGMENT DATED: 04/10/2023 undefined 5.7 Furthermore, in support of his submissions, Mr. Rao has relied upon the judgment of this Court in the cases of M. Arjunan versus State by its Inspector of Police reported in (i) 2018 (0) AIJEL-SC 63213 and (ii) International Advanced Research Centre For Power Metallurgy and New Materials (ARCI) and Others versus Nirma Cerglass Technics Private Ltd. and Another reported in (2016) 1 SCC 348. He has also placed reliance upon the judgments of this Court in the cases of (i) Pravinbhai Jivrambhai Deria versus State of Gujarat reported in 2023 (0) AIJEL-HC 245849, (ii) dipak Jayram Viras versus State of Gujarat reported in 2023 (0) AIJEL-HC 245923, (iii) Lalitbhai Vikrambhand Parekh versus State of Gujarat rendered in Criminal Misc. Application No.16032 of 2014 dated 10.4.2015, (iv) Vallabhbhai Vaghijibhai Vaghasiya versus State of Gujarat reported in 2017 (0) AIJEL-HC 237706, (v) A.K. Chaudhary versus State of Gujarat reported in 2005 (3) GLH 444, and has submitted that no offence is made out against accused persons, considering these judgments in the facts of the present case.

Page 13 of 52 Downloaded on : Wed Oct 04 20:50:28 IST 2023

NEUTRAL CITATION R/SCR.A/5026/2017 CAV JUDGMENT DATED: 04/10/2023 undefined 5.8 In light of the above judgments, he has submitted that merely seeking the re-payment of borrowed amounts from the deceased would not constitute any instigation or abetment in the act of suicide. Furthermore, he argues that there is no clear proximity between the alleged incident and any demands made by the accused individuals. Therefore, Mr. Rao has prayed that this is a fit case for this Court to exercise its powers under Section 226 of the Constitution of India read with Section 482 of the Criminal Procedure Code, 1973, particularly in view of the judgment of the Hon'ble Supreme Court in the case of State of Haryana v. Bhajan Lal reported in AIR 1992 SC 604.

5.9 He has also pointed out that in the other cases, specifically Special Criminal Application Nos. 5190 of 2017, 5621 of 2017, 5637 of 2017, and 6403 of 2017, similar facts are emerging, and the legal contentions remain the same. Mr. Rao has highlighted certain complaints filed by farmers against the deceased individuals and has drawn attention to registered documents executed by the deceased in favour of the respective accused individuals as security for the finances Page 14 of 52 Downloaded on : Wed Oct 04 20:50:28 IST 2023 NEUTRAL CITATION R/SCR.A/5026/2017 CAV JUDGMENT DATED: 04/10/2023 undefined they availed. Consequently, he has submitted that in these cases as well, the respective petitioners have been falsely implicated. Therefore, he requests that this petition be granted.

6.1 Mr. Satyam Chhaya, the learned advocate representing the petitioner in Special Criminal Application No.5049 of 2017, submits that he is adopting the arguments put forth by the learned advocate Mr. Rao for the petitioner. By relying the impugned F.I.R., he emphasizes that there is no iota of evidence that even remotely connects the present petitioners - the accused individuals - to the alleged offense under Section 306 or any other section. It is clear that, prima facie, there is no material about of abetment in the commission of suicide or any indication of instigation. Merely demanding re-payment of the loan amount and seeking the recovery of such funds should not be construed as an offense under any provisions of the law. 6.2 Furthermore, he submits that in a judgment of the Hon'ble Apex Court in the case of Sanju @ Sanjay Singh Sengar vs State of M.P reported in (2002) 5 SCC 371, it Page 15 of 52 Downloaded on : Wed Oct 04 20:50:28 IST 2023 NEUTRAL CITATION R/SCR.A/5026/2017 CAV JUDGMENT DATED: 04/10/2023 undefined was observed that even if words like "go and die" are used, it may not necessarily attract Section 306 of the Indian Penal Code. Therefore, by relying on the arguments presented by learned advocate Mr. Rao, he has submitted that no prima facie offense can be established against the present petitioner under Section 306 of the IPC or any other sections. Hence, considering the judgment of the Hon'ble Supreme Court in the case of Bhajan Lal (supra), he prays to allow the present petition.

7.1 Mr. Ashish Dagli, the learned advocate representing the applicant(s) in Criminal Misc. Application Nos. 17558 of 2017 and 17560 of 2017, submits that he has adopted majority of the arguments presented by learned advocate Mr. Rao for the petitioner. Additionally, he provides further context by emphasizing the factual aspects of the matter.

7.2 Mr. Dagli has submitted that the deceased had borrowed a significant amount from the public, amounting to crores of rupees. The deceased's firm used to procure cotton from agriculturists at market prices Page 16 of 52 Downloaded on : Wed Oct 04 20:50:28 IST 2023 NEUTRAL CITATION R/SCR.A/5026/2017 CAV JUDGMENT DATED: 04/10/2023 undefined and then sell it at a profit. Speculating that cotton prices would rise, the deceased collected a substantial quantity of cotton from various agriculturists. Traditionally, the deceased was required to make cash or check payments within 30 days to the agriculturists, who provided the cotton. However, the deceased was unable to fulfill these payments, which led to a complaint filed by one of the agriculturists under Section 406 and 420 of the Indian Penal Code. Other individuals also filed multiple complaints with the District Superintendent of Police (DSP) and made detailed representations to the Police Commissioner regarding the same. 7.3 Furthermore, Mr. Dagli has submitted that the deceased had borrowed approximately Rs.8 to 9 Crores from Dena Bank and around Rs.45 Crores from various sources in the market. On 9.6.2017, the deceased consumed a poisonous substance, and on 13.6.2017, the deceased's wife made a representation to the Police and DSP, providing the names of around 10 to 12 persons involved in the matter.

7.4 Mr. Dagli has argued that in this context, the Page 17 of 52 Downloaded on : Wed Oct 04 20:50:28 IST 2023 NEUTRAL CITATION R/SCR.A/5026/2017 CAV JUDGMENT DATED: 04/10/2023 undefined applicability of Section 306 of the Indian Penal Code should be considered, particularly in view of Section 307 of the Indian Penal Code. He also mentions recent judgments, such as the one in the case of Narendra Sarvaiya vs. State of Gujarat in Criminal Misc. Application No. 6556 of 2021, where this Court has dealt with Section 306 of the Indian Penal Code. Additionally, he refers to the judgment of the Hon'ble Apex Court in the case of Madan Mohan Singh vs. State of Gujarat (Criminal Appeal No. 1291 of 2008) and the case of Vaijnath Kondiba Khandke vs. The State Of Maharashtra And Anr. (2018) 7 SCC 781, where the Hon'ble Apex Court has provided comprehensive guidance on the matter.

7.5 Furthermore, Mr. Dagli has relied on the judgment of the Hon'ble Apex Court in cases such as Netai Dutta v. State of W.B. (2005 (2) SCC 659), Gangula Mohan Reddy v. State of Andhra Pradesh ((2010) 1 SCC 750), and a judgment of this Court in the case of A.K. Chaudhary. By citing these judgments, he argues that the present petition should be considered for the quashing of the F.I.R. Continuing with the proceedings Page 18 of 52 Downloaded on : Wed Oct 04 20:50:28 IST 2023 NEUTRAL CITATION R/SCR.A/5026/2017 CAV JUDGMENT DATED: 04/10/2023 undefined would constitute an abuse of the legal process, resulting in harassment for the petitioner(s). This would essentially provide an advantage to the complainant, who, in an attempt to evade responsibility for re-paying legitimate debts borrowed from various individuals, has filed a baseless complaint where no offense is made out and therefore, he prays to allow this application. 8.1 On the other hand, Mr. Aditya R Parikh, the learned advocate representing the respondent No. 3 (the original complainant), and Mr. Chintan Dave, the learned Additional Public Prosecutor (APP) representing the respondent No. 1 (the State of Gujarat), had presented their arguments and a report dated 21.9.2023 received from the Dy.S.P., Gondal was tendered by the learned APP. They contended that there is prima facie material available on the record that clearly connects all the accused persons who have filed various petitions before this Court.

8.2 Mr. Parikh and Mr. Chintan Dave have argued the matter in suuport of each other and had submitted that one of the accused, Ghanshyambhai Vallabhbhai Page 19 of 52 Downloaded on : Wed Oct 04 20:50:28 IST 2023 NEUTRAL CITATION R/SCR.A/5026/2017 CAV JUDGMENT DATED: 04/10/2023 undefined Pambhar, had provided finance of Rs. 2 crores to the deceased, Rameshbhai Gamdha, at the rate of 4% p.m. interest. Subsequently, Ghanshyambhai had constantly threatened Rameshbhai through phone calls and visits to his residence and business. Ghanshyambhai also obtained various land documents under duress from the deceased. They further argue that Lakhabhai Ravatbhai Aahir @ Metara had financed Rs. 3 crores at the rate of 3% p.m. interest and engaged in similar threatening behavior. Rajeshbhai Devrajbhai Sakhiya and Devrajbhai Khodhabhai Sakhiya, both father and son, provided Rs. 28 crores in finance to the deceased at a monthly interest rate of 3%. They also compelled the deceased to execute registered land agreements covering various parcels of land. Constant threats were made by them, both in person and over the phone, to recover the amounts. Dineshbhai Naranbhai Parsana, another accused, offered a loan of Rs. 1 crore at a monthly interest rate of 3% and compelled the deceased to execute an agreement for five and a half acres of land. Dineshbhai also subjected the deceased to constant threats. Ravjibhai Laljibhai Tanti and his two sons, Ravjibhai Tanti and Sandip Ravjibhai Tanti, financed the Page 20 of 52 Downloaded on : Wed Oct 04 20:50:28 IST 2023 NEUTRAL CITATION R/SCR.A/5026/2017 CAV JUDGMENT DATED: 04/10/2023 undefined deceased at a monthly interest rate of 4%. They also coerced the deceased into executing land agreements and subjected him to constant threats and torture. Furthermore, Babubhai Mepabhai Bambhava provided Rs. 11 crores in finance at a monthly interest rate of 5%. He also compelled the deceased to execute agreements for 12 acres of land and took approximately 1 kg of gold, along with documents related to nine residential premises and a 1100 sq. yard plot of the deceased. Babubhai continued to threaten the deceased and his family members.

8.3 Both the learned advocates have further submitted that during the course of investigation, a suicide note written by the deceased was found. It revealed that the deceased had been under constant pressure and threats from the accused persons, both through telephonic calls and personal visits to his business and residential premises, which caused great harassment to the deceased and his family members. Therefore, they contend that the ingredients of Section 107 read with Section 306 are satisfied in this case against all the accused individuals. They have submitted that all the accused played a vital Page 21 of 52 Downloaded on : Wed Oct 04 20:50:28 IST 2023 NEUTRAL CITATION R/SCR.A/5026/2017 CAV JUDGMENT DATED: 04/10/2023 undefined role by providing financial assistance, obtaining documents in their favor, and compelling the deceased to execute agreements or write checks in their favor. 8.4 In support of their argument, they have cited several judgments, including (i) Mahendra K.C. versus State of Karnataka (2022) 2 SCC 129, (ii) Rajeev Kourav versus Baisahab (2020) 3 SCC 317, (iii) Dineshbhai Chandubhai Patel versus State of Gujarat (2018) 3 SCC 104, (iv) Narayan Malhari Thorat versus Vinayak Deorao Bhagat and Another (2019) 13 SCC 598, (v) R.P. Kapur versus State of Punjab (1960) 3 SCR 388, and (vi) R.P. Kapur versus State of Punjab reported in AIR 1960 SC

866. They also refer to the judgment of this Court in the case of Rameshbhai Vaghnbhai Desai versus State of Gujarat rendered in Criminal Misc. Application No.7989 of 2009 dated 3.12.2009.

8.5.1 Mr. Aditya R Parikh, the learned advocate representing the respondent No. 3 (the original complainant), has drawn attention to the affidavit filed by the complainant in all the matters. He argues that, considering the provisions of Section 306 of the Indian Page 22 of 52 Downloaded on : Wed Oct 04 20:50:28 IST 2023 NEUTRAL CITATION R/SCR.A/5026/2017 CAV JUDGMENT DATED: 04/10/2023 undefined Penal Code and the Money Lenders Act, the petitioner(s) had lent money at an exorbitant rate of interest. Even after repaying more than the principal amount borrowed, the accused individuals continued to demand money from the husband of the complainant. He emphasizes that the petitioners employed various methods to pressure the husband of the complainant to the point where he saw no alternative but to take his own life and commit suicide.

8.5.2 Mr. Parikh points to a table presented in the affidavit, which shows that the annual interest rates on the amounts financed by the various petitioners ranged from 36% per annum to 60% per annum. He notes that the deceased was compelled to execute various documents, and not only that, but the deceased's relatives were also coerced into executing various documents, such as agreements of sale or sale deeds for agricultural land, plots, and residential buildings. 8.5.3 Therefore, Mr. Parikh contends that a prima facie case has been made out against the petitioner(s) for offenses punishable under Sections 306, 384, 387, 506(2), Page 23 of 52 Downloaded on : Wed Oct 04 20:50:28 IST 2023 NEUTRAL CITATION R/SCR.A/5026/2017 CAV JUDGMENT DATED: 04/10/2023 undefined and 114 of the Indian Penal Code, 1860, read with Sections 5, 32, and 33 of the Money Lenders Act. Consequently, he prays the Court not to exercise its extraordinary powers under either Section 226 of the Constitution or the inherent jurisdiction under Section 482 of the Criminal Procedure Code and urges the Court to dismiss the petition.

8.6 Additionally, Mr. Chintan Dave, the learned Additional Public Prosecutor (APP) representing the respondent No. 1 (the State of Gujarat), argues that in view of the judgment of the Hon'ble Apex Court in the case of Neeharika Infrastructure Pvt. Ltd. versus State of Maharashtra and Others (2021 SCC OnLine SC 315), particularly para 80, the present petition should be dismissed. He further emphasizes the nature of the offense, where the deceased took drastic action by ending his life due to continuous harassment caused by the petitioners. Therefore, he prays the Court to dismiss this petition.

9.1 I have considered the rival submission made by the respective parties in respective petitions. It is evident Page 24 of 52 Downloaded on : Wed Oct 04 20:50:28 IST 2023 NEUTRAL CITATION R/SCR.A/5026/2017 CAV JUDGMENT DATED: 04/10/2023 undefined that the deceased was engaged in business, particularly in the purchase of agricultural products such as cotton and groundnuts from farmers for his ginning and oil industries. Due to certain circumstances, including speculation, he was unable to repay the amounts owed, especially to the farmers and various banks. Complaints and representations were made by some of the farmers against the deceased and his relatives to the police authorities.

9.2 Furthermore, it is clear that the deceased also failed to repay the amounts borrowed from Vijaya Bank and other banks. Additionally, he had obtained financial assistance from various individuals, including the present petitioner(s), who were involved in providing financial support to such borrowers. These petitioners had lent substantial amounts to the deceased, charging interest rates ranging from 36% per annum to 60% per annum. Moreover, it appears that certain land documents or valuable properties were executed in favor of the petitioner(s), either by the deceased or some of his close relatives.

Page 25 of 52 Downloaded on : Wed Oct 04 20:50:28 IST 2023

NEUTRAL CITATION R/SCR.A/5026/2017 CAV JUDGMENT DATED: 04/10/2023 undefined 9.3 Based on the available evidence, it is evident that there were constant demands for the recovery of these amounts, often accompanied by threats, which took place at the deceased's business premises and residence. Subsequently, the deceased consumed poison, leading to his hospitalization. He survived for approximately 24 days in the hospital but ultimately succumbed to his injuries. It is worth noting that the complaint was filed on 4.7.2017 by the wife of the deceased, who is the present complainant. This was done after the treatment period and following the unfortunate death of the deceased on 1.7.2017. Considering these circumstances, it cannot be said that there was delay in lodging the First Information Report (F.I.R.). It is evident from the record that the First Information Report (F.I.R.) was registered within a reasonable period of time, and it cannot be said that there was a significant delay in registering the F.I.R.

9.4 It is fruitful to refer the provisions of Sections 306, 384, 387, 506(2) and 114 of the Indian Penal Code, 1860 read with Sections 5, 32 and 33 of the Gujarat Money Lenders Act, as under:

Page 26 of 52 Downloaded on : Wed Oct 04 20:50:28 IST 2023

NEUTRAL CITATION R/SCR.A/5026/2017 CAV JUDGMENT DATED: 04/10/2023 undefined "Section 306 in The Indian Penal Code:-
306. Abetment of suicide.--If any person commits suicide, whoever abets the commission of such suicide, shall be punished with imprisonment of either description for a term which may extend to ten years, and shall also be liable to fine.
Section 384 in The Indian Penal Code:-
384. Punishment for extortion.--Whoever commits extortion shall be punished with imprisonment of either description for a term which may extend to three years, or with fine, or with both.
Section 387 in The Indian Penal Code:-
387. Putting person in fear of death or of grievous hurt, in order to commit extortion.--Whoever, in order to the committing of extortion, puts or attempts to put any person in fear of death or of grievous hurt to that person or to any other, shall be punished with imprisonment of either description for a term which may extend to seven years, and shall also be liable to fine.
506. Punishment for criminal intimidation:-
506. Whoever commits the offence of criminal intimidation shall be punished with imprisonment of Page 27 of 52 Downloaded on : Wed Oct 04 20:50:28 IST 2023 NEUTRAL CITATION R/SCR.A/5026/2017 CAV JUDGMENT DATED: 04/10/2023 undefined either description for a term which may extend to two years, or with fine, or with both; If threat be to cause death or grievous hurt, etc.--and if the threat be to cause death or grievous hurt, or to cause the destruction of any property by fire, or to cause an offence punishable with death or imprisonment for life, or with imprisonment for a term which may extend to seven years, or to impute unchastity to a woman, shall be punished with imprisonment of either description for a term which may extend to seven years, or with fine, or with both.
Section 114 in The Indian Penal Code:-
114. Abettor present when offence is committed.--

Whenever any person, who is absent would be liable to be punished as an abettor, is present when the act or offence for which he would be punishable in consequence of the abetment is committed, he shall be deemed to have committed such act or offence. Section 5 of the Gujarat Money Lenders Act:-

5. No business of money-lending except registration. -
(1) No Money-Lender shall commence or carry on the business of money-lending except in the area for which he has been granted a registration and except in accordance with the terms and conditions of such registration.
Page 28 of 52 Downloaded on : Wed Oct 04 20:50:28 IST 2023

NEUTRAL CITATION R/SCR.A/5026/2017 CAV JUDGMENT DATED: 04/10/2023 undefined (2) Non-banking finance companies registered under the provisions of the Reserve Bank of India Act, 1934, (2 of 1934) with the Reserve Bank of India shall be deemed to have been registered for the purposes of this Act and they shall intimate to the concerned Registrar about their such registration with the Reserve Bank of India in the prescribed proforma.

Section 32 of the Gujarat Money Lenders Act:-

32. Deposit in Court of money due to Money-Lender. -
(1) At any time, the debtor may tender to a Money-

Lender any sum of money due from him in respect of a loan by way of principal or interest or both. (2) If a Money-Lender refuses to accept any sum so tendered, the debtor may deposit the said sum in the Court which has jurisdiction to try the suit for the recovery of such sum, to the account of the Money- Lender.

(3) The Court shall thereupon cause written notice of the deposit to be served on the Money-Lender, and the Money-Lender may, on presenting a petition stating the sum then due in respect of the loan, and his willingness to accept the said sum, receive and appropriate it first towards the interest and the residue, if any, towards the principal. (4) When the Money-Lender does not accept the sum, the Court shall appropriate the said sum first towards Page 29 of 52 Downloaded on : Wed Oct 04 20:50:28 IST 2023 NEUTRAL CITATION R/SCR.A/5026/2017 CAV JUDGMENT DATED: 04/10/2023 undefined the interest and the residue, if any, towards the principal.

Section 33 of the Gujarat Money Lenders Act:-

33. Limitation on rate of interest. - (1) The State Government may, from time to time by notification in the Official Gazette, fix the maximum rates of interest for any local area or class of business of money-lending in respect of secured and unsecured loans.

(2) No agreement between a Money-Lender and a debtor for payment of interest at rates exceeding the maximum rates fixed by the State Government under sub-section (1) shall be valid and no Court shall in any suit to which this Act applies award interest exceeding the said rates.

(3) No Money-Lender or a person advancing a loan shall make an oral or written demand or charge or receive from a debtor interest at a rate exceeding the maximum rate fixed by the State Government under subsection (1).

(4) Any loan in respect of which the Money-Lender or any person has realized from the debtor an interest at rates exceeding the maximum rates fixed by the State Government under sub-section (1), shall stand discharged and the amount of excessive interest, if any, so realized shall be refunded by the Money-Lender or any person, as the case may be, to the debtor. If the Page 30 of 52 Downloaded on : Wed Oct 04 20:50:28 IST 2023 NEUTRAL CITATION R/SCR.A/5026/2017 CAV JUDGMENT DATED: 04/10/2023 undefined Money-Lender or any person fails to pay such amount of excessive interest to the debtor, it shall be recoverable from him as an arrears of land revenue, and on recovery thereof, it shall be paid to the debtor." 9.5 Considering the material available on the record, particularly the suicide note found during the course of the investigation, it is clear that the deceased named specific individuals and provided details of the harassment he experienced from these individuals. These details are available on the record of the Investigating Officer'. The existence of the suicide note, authored by the deceased, supports the allegations made by the complainant. Prima facie, an offense under Section 306 of the Indian Penal Code is made out, considering the provisions of Section 107 of the Indian Penal Code, as under:

"107. Abetment of a thing.--A person abets the doing of a thing, who--
(First) -- Instigates any person to do that thing; or (Secondly) --Engages with one or more other person or persons in any conspiracy for the doing of that thing, if an act or illegal omission takes place in pursuance of that conspiracy, and in order to the doing of that Page 31 of 52 Downloaded on : Wed Oct 04 20:50:28 IST 2023 NEUTRAL CITATION R/SCR.A/5026/2017 CAV JUDGMENT DATED: 04/10/2023 undefined thing; or (Thirdly) -- Intentionally aids, by any act or illegal omission, the doing of that thing. Explanation 1.--A person who, by wilful misrepresentation, or by wilful concealment of a material fact which he is bound to disclose, voluntarily causes or procures, or attempts to cause or procure, a thing to be done, is said to instigate the doing of that thing. Illustration A, a public officer, is authorized by a warrant from a Court of Justice to apprehend Z. B, knowing that fact and also that C is not Z, wilfully represents to A that C is Z, and thereby intentionally causes A to apprehend C. Here B abets by instigation the apprehension of C. Explanation 2.--Whoever, either prior to or at the time of the commission of an act, does anything in order to facilitate the commission of that act, and thereby facilitate the commission thereof, is said to aid the doing of that act."

9.6 Prima facie, there is evidence of instigation and proximity to the incident in which the deceased consumed poison. The constant torture and demands for money made by the accused persons on the deceased support the allegations. It cannot be proper to accept the arguments of petitioner(s) that the ingredients of Section 306 of the Indian Penal Code are not prama facie Page 32 of 52 Downloaded on : Wed Oct 04 20:50:28 IST 2023 NEUTRAL CITATION R/SCR.A/5026/2017 CAV JUDGMENT DATED: 04/10/2023 undefined satisfied in this case.

9.7.1 Furthermore, the judgments cited at the bar by the learned advocate for the petitioner/s, there is no dispute about the ratio of those judgments, which are binding also to this Court. However, it is relevant to note that the recent judgment of the Hon'ble Apex Court in the case of Mahendra K.C. (supra), paragraphs 27 to 29, 32, and 33 are more relevant in the facts and circumstances of the present case, as under:

" 27. While adjudicating on an application under Section 482 CrPC, the High Court in the present case travelled far away from the parameters for the exercise of the jurisdiction. Essentially, the task before the High Court was to determine whether the allegations made in the first information report or the complaint, even if they are taken at their face value and accepted in their entirety did or did not prima facie constitute an offence or make out a case against the accused.
28 Instead of applying this settled principle, the High Court has proceeded to analyze from its own perspective the veracity of the allegations. It must be emphasized that this is not a case where the High Page 33 of 52 Downloaded on : Wed Oct 04 20:50:28 IST 2023 NEUTRAL CITATION R/SCR.A/5026/2017 CAV JUDGMENT DATED: 04/10/2023 undefined Court has arrived at a conclusion that the allegations in the FIR or the complaint are so absurd and inherently improbable on the basis of which no prudent person could ever reach a just conclusion that there is sufficient ground for proceeding against the accused. Nor is this a case where the criminal proceeding is manifestly mala fide or has been instituted with an ulterior motive of taking vengeance on the accused. On the contrary, the specific allegations in the FIR and in the complaint find due reflection in the suicide note and establish a prima facie case for abetment of suicide within the meaning of Sections 306 and 107 of the IPC. The entire judgment of the High Court consists of a litany of surmises and conjectures and such an exercise is beyond the domain of proceeding under section 482 of the CrPC. The High Court has proceeded to scrutinize what has been disclosed during the investigation, ignoring that the investigation had been stayed by an interim order of the High Court, during the pendency of the proceedings under section 482.
29. The High Court observed that a prima facie case for the commission of offence under Section 306 of the IPC is not made out since: i) the suicide note does not describe the specific threats; ii) details of the alleged demand of Rs. 8 lacs from the deceased by the Page 34 of 52 Downloaded on : Wed Oct 04 20:50:28 IST 2023 NEUTRAL CITATION R/SCR.A/5026/2017 CAV JUDGMENT DATED: 04/10/2023 undefined respondent-accused are not set out in the suicide note; and iii) no material to corroborate the allegations detailed in the suicide note has been unearthed by the investigating agency. The High Court observed that since the deceased took considerable time to write a twelve page suicide note, "it would have been but natural for the author to set out the details". The High Court has evidently travelled far beyond the limits of its inherent power under Section 482 CrPC since instead of determining whether on a perusal of the complaint, a prima facie case is made out, it has analysed the sufficiency of the evidence with reference to the suicide note and has commented upon and made strong observations on the suicide note itself.
32. The Single Judge has termed a person who decided to commit suicide a 'weakling' and has also made observations on how the behavior of the deceased before he committed suicide was not that of a person who is depressed and suffering from mental health issues. Behavioural scientists have initiated the discourse on the heterogeneity of every individual and have challenged the traditional notion of 'all humans behave alike'. Individual personality differences manifest as a variation in the behavior of people. Therefore, how an individual copes up with a threat- both physical and emotional, expressing (or refraining Page 35 of 52 Downloaded on : Wed Oct 04 20:50:28 IST 2023 NEUTRAL CITATION R/SCR.A/5026/2017 CAV JUDGMENT DATED: 04/10/2023 undefined to express) love, loss, sorrow and happiness, varies greatly in view of the multi-faceted nature of the human mind and emotions. Thus, the observations describing the manner in which a depressed person ought to have behaved deeply diminishes the gravity of mental health issues.
33. The High Court by its order has prevented the completion of the investigation in the complaint registered as Crime No.565/2016 pending on the file of the IInd Additional Civil Judge (Junior Division) and JMFC Court, Maddur, Mandya District. The alleged suicide is of a person who was working as a driver of a Special Land Acquisition Officer, who is a public servant and against whom serious and grave allegations of amassing wealth disproportionate to the known sources of income were made by the deceased. The suicide note contains a detailed account of the role of the accused in the events which led to the deceased committing suicide. These are matters of investigation and possibly trial. The High Court stalled the investigation by granting an interim order of stay. If the investigation had been allowed to proceed, there would have been a revelation of material facts which would aid in the trial, for the alleged offence against the second respondent."
Page 36 of 52 Downloaded on : Wed Oct 04 20:50:28 IST 2023

NEUTRAL CITATION R/SCR.A/5026/2017 CAV JUDGMENT DATED: 04/10/2023 undefined 9.7.2 It is also fruitful to refer the judgment of the Hon'ble Apex Court in the case of Rajeev Kourav (supra), paragraphs 8 to 11 are relevant, as under:

"8.` It is no more res integra that exercise of power under Section 482 CrPC to quash a criminal proceeding is only when an allegation made in the FIR or the charge sheet constitutes the ingredients of the offence/offences alleged. Interference by the High Court under Section 482 CrPC is to prevent the abuse of process of any Court or otherwise to secure the ends of justice. It is settled law that the evidence produced by the accused in his defence cannot be looked into by the Court, except in very exceptional circumstances, at the initial stage of the criminal proceedings. It is trite law that the High Court cannot embark upon the appreciation of evidence while considering the petition filed under Section 482 CrPC for quashing criminal proceedings. It is clear from the law laid down by this Court that if a prima facie case is made out disclosing the ingredients of the offence alleged against the accused, the Court cannot quash a criminal proceeding.
9. Mr.Shoeb Alam, learned counsel appearing for Respondent Nos.1 to 3 relied upon several judgments of this Court to submit that allegations only disclose a case of harassment meted out to the deceased. The Page 37 of 52 Downloaded on : Wed Oct 04 20:50:28 IST 2023 NEUTRAL CITATION R/SCR.A/5026/2017 CAV JUDGMENT DATED: 04/10/2023 undefined ingredients of Section 306 and 107 IPC have not been made out. It is submitted that there is nothing on record to show that the Respondents have abetted the commission of suicide by the deceased. He further argued that abetment as defined under Section 107 IPC is instigation which is missing in the complaint made by the Appellant. He further argued that if the allegations against Respondent Nos.1 to 3 are not prima facie made out, there is no reason why they should face a criminal trial.
10. We do not agree with the submissions made on behalf of Respondent Nos.1 to 3. The conclusion of the High Court to quash the criminal proceedings is on the basis of its assessment of the statements recorded under Section 161 CrPC. Statements of witnesses recorded under Section 161 CrPC being wholly inadmissible in evidence cannot be taken into consideration by the Court, while adjudicating a petition filed under Section 482 CrPC1.
11. Moreover, the High Court was aware that one of the witnesses mentioned that the deceased informed him about the harassment meted out by Respondent Nos.1 to 3 which she was not able to bear and hence wanted to commit suicide. The High Court committed an error in quashing criminal proceedings by assessing Page 38 of 52 Downloaded on : Wed Oct 04 20:50:28 IST 2023 NEUTRAL CITATION R/SCR.A/5026/2017 CAV JUDGMENT DATED: 04/10/2023 undefined the statements under Section 161 Cr. P.C."

9.7.3 It is also fruitful to refer the judgment of the Hon'ble Apex Court in the case of Narayan Malhari Thorat (supra), particularly, paragraphs 8 to 13, as under:

"8. It was submitted on behalf of the appellant that the High Court was not justified in entering into questions whether the record prima facie established that the respondent had requisite intention in order to bring the matter within the confines of Section 306 IPC and in quashing the FIR in exercise of jurisdiction under Section 482 Cr.P.C. On the other hand, the learned counsel appearing for first respondent relied upon decisions of this Court in Netai Dutta v. State of W.B.1; M. Mohan v. State represented by the Deputy Superintendent of Police2 and; State of Kerala and Others v. S. Unnikrishnan Nair and Others.3 in support of his submission that in exercise of jurisdiction under Section 482 Cr.P.C., the High Court was justified in quashing the FIR.
9. In Netai Dutta (supra) the suicide note had alleged that Netai Dutta had engaged the victim in several wrong doings; that the victim was required to be at the workplace during the day and night on certain Page 39 of 52 Downloaded on : Wed Oct 04 20:50:28 IST 2023 NEUTRAL CITATION R/SCR.A/5026/2017 CAV JUDGMENT DATED: 04/10/2023 undefined occasions; and that though he had reported the fact that he could leave the workplace only by 8 o' clock in the evening when all the restaurants were closed nothing was done by said Netai Dutta. It was in the backdrop of these facts that this Court found the case to be fit to exercise powers under Section 482 Cr.P.C.
10. In M. Mohan (supra) A-3 was stated to have told Kamatchi (victim) that "if you want to go by a car, you have to bring a car from your family", whereupon said Kamatchi, her husband and the child were required to take public transport. Few days thereafter the victim committed suicide. After filing of the charge-sheet A-3 was summoned under Sections 304B, 498A and 306 IPC. In proceedings under Section 482 Cr.P.C., the High Court quashed the charges under Sections 498A and 304B IPC but held that the accused had to face trial for the offence under Section 306 IPC, which view was under challenge before this Court. In the facts and circumstances of the case, this Court made following observations in paragraphs 48 and 49:
"48. In the instant case, what to talk of instances of instigation, there are even no allegations against the appellants. There is also no proximate link between the incident of 14-1- Page 40 of 52 Downloaded on : Wed Oct 04 20:50:28 IST 2023 NEUTRAL CITATION R/SCR.A/5026/2017 CAV JUDGMENT DATED: 04/10/2023 undefined 2005 when the deceased was denied permission to use the Qualis car with the factum of suicide which had taken place on 18-1-2005.
Undoubtedly, the deceased had died because of hanging. The deceased was undoubtedly hypersensitive to ordinary petulance, discord and differences which happen in our day- to-day life. In a joint family, instances of this kind are not very uncommon. Human sensitivity of each individual differs from person to person. Each individual has his own idea of self-esteem and self-respect. Different people behave differently in the same situation. It is unfortunate that such an episode of suicide had taken place in the family. But the question that remains to be answered is whether the appellants can be connected with that unfortunate incident in any manner?
49. On a careful perusal of the entire material on record and the law, which has been declared by this Court, we can safely arrive at the conclusion that the appellants are not even remotely connected with the offence under Section 306 IPC. It may be relevant to mention that criminal proceedings against the husband of the deceased Anandraj (A-1) and Easwari (A-3) are Page 41 of 52 Downloaded on : Wed Oct 04 20:50:28 IST 2023 NEUTRAL CITATION R/SCR.A/5026/2017 CAV JUDGMENT DATED: 04/10/2023 undefined pending adjudication."

11. In State of Kerala and others (supra) the person who committed suicide was a CBI official investigating into a crime. According to the suicide note left behind by the victim, two officials of CBI, who were in fact juniors to him, an advocate as well as Chief Judicial Magistrate were statedly responsible for the suicide. Again, considering the facts, this Court upheld the decision of the High Court in quashing the FIR. The observations of this Court in paragraph 12 are noteworthy. Said paragraph 12 was to the following effect:

"12. As we find from the narration of facts and the material brought on record in the case at hand, it is the suicide note which forms the fulcrum of the allegations and for proper appreciation of the same, we have reproduced it hereinbefore. On a plain reading of the same, it is difficult to hold that there has been any abetment by the respondents. The note, except saying that the respondents compelled him to do everything and cheated him and put him in deep trouble, contains nothing else. The respondents were inferior in rank and it is surprising that such a thing could happen. That apart, the Page 42 of 52 Downloaded on : Wed Oct 04 20:50:28 IST 2023 NEUTRAL CITATION R/SCR.A/5026/2017 CAV JUDGMENT DATED: 04/10/2023 undefined allegation is really vague. It also baffles reason, for the Department had made him the head of the investigating team and the High Court had reposed complete faith in him and granted him the liberty to move the Court, in such a situation, there was no warrant to feel cheated and to be put in trouble by the officers belonging to the lower rank. That apart, he has also put the blame on the Chief Judicial Magistrate by stating that he had put pressure on him. He has also made the allegation against the advocate."

13. We now consider the facts of the present case. There are definite allegations that the first respondent would keep on calling the wife of the victim on her mobile and keep harassing her which allegations are supported by the statements of the mother and the wife of the victim recorded during investigation. The record shows that 3-4 days prior to the suicide there was an altercation between the victim and the first respondent. In the light of these facts, coupled with the fact that the suicide note made definite allegation against first respondent, the High Court was not justified in entering into question whether the first respondent had the requisite intention to aid or instigate or abate the commission of suicide. At this Page 43 of 52 Downloaded on : Wed Oct 04 20:50:28 IST 2023 NEUTRAL CITATION R/SCR.A/5026/2017 CAV JUDGMENT DATED: 04/10/2023 undefined juncture when the investigation was yet to be completed and charge-sheet, if any, was yet to be filed, the High Court ought not to have gone into the aspect whether there was requisite mental element or intention on part of the respondent.

14. We, therefore, find merit in the submissions advanced on behalf of the appellant. The judgment and order under appeal is, therefore, set aside and the present appeal is allowed. Since the investigation into the matter was stalled as a result of the petition under Section 482 Cr.P.C., we direct the concerned authorities to complete the investigation as early as possible."

9.7.4 Further, in the judgment of the Hon'ble Apex Court in the case of Neeharika Infrastructure Pvt. Ltd. versus State of Maharashtra and Others reported in 2021 SCC OnLine SC 315, and more particularly para 80 is relevant, which is as under:

"80. In view of the above and for the reasons stated above, our final conclusions on the principal/core issue, whether the High Court would be justified in passing an interim order of stay of investigation and/ or "no coercive steps to be adopted", during the Page 44 of 52 Downloaded on : Wed Oct 04 20:50:28 IST 2023 NEUTRAL CITATION R/SCR.A/5026/2017 CAV JUDGMENT DATED: 04/10/2023 undefined pendency of the quashing petition under Section 482 Cr.P.C and/or under Article 226 of the Constitution of India and in what circumstances and whether the High Court would be justified in passing the order of not to arrest the accused or "no coercive steps to be adopted" during the investigation or till the final report/chargesheet is filed under Section 173 Cr.P.C., while dismissing/disposing of/not entertaining/not quashing the criminal proceedings/complaint/FIR in exercise of powers under Section 482 Cr.P.C. and/or under Article 226 of the Constitution of India, our final conclusions are as under:
i) Police has the statutory right and duty under the relevant provisions of the Code of Criminal Procedure contained in Chapter XIV of the Code to investigate into a cognizable offence;
ii) Courts would not thwart any investigation into the cognizable offences;
iii) It is only in cases where no cognizable offence or offence of any kind is disclosed in the first information report that the Court will not permit an investigation to go on;
iv) The power of quashing should be exercised Page 45 of 52 Downloaded on : Wed Oct 04 20:50:28 IST 2023 NEUTRAL CITATION R/SCR.A/5026/2017 CAV JUDGMENT DATED: 04/10/2023 undefined sparingly with circumspection, as it has been observed, in the 'rarest of rare cases (not to be confused with the formation in the context of death penalty).
v) While examining an FIR/complaint, quashing of which is sought, the court cannot embark upon an enquiry as to the reliability or genuineness or otherwise of the allegations made in the FIR/complaint;
vi) Criminal proceedings ought not to be scuttled at the initial stage;
vii) Quashing of a complaint/FIR should be an exception rather than an ordinary rule;
viii) Ordinarily, the courts are barred from usurping the jurisdiction of the police, since the two organs of the State operate in two specific spheres of activities and one ought not to tread over the other sphere;
ix) The functions of the judiciary and the police are complementary, not overlapping;
x) Save in exceptional cases where non-interference would result in miscarriage of justice, the Court and Page 46 of 52 Downloaded on : Wed Oct 04 20:50:28 IST 2023 NEUTRAL CITATION R/SCR.A/5026/2017 CAV JUDGMENT DATED: 04/10/2023 undefined the judicial process should not interfere at the stage of investigation of offences;
xi) Extraordinary and inherent powers of the Court do not confer an arbitrary jurisdiction on the Court to act according to its whims or caprice;
xii) The first information report is not an encyclopaedia which must disclose all facts and details relating to the offence reported. Therefore, when the investigation by the police is in progress, the court should not go into the merits of the allegations in the FIR. Police must be permitted to complete the investigation. It would be premature to pronounce the conclusion based on hazy facts that the complaint/FIR does not deserve to be investigated or that it amounts to abuse of process of law. After investigation, if the investigating officer finds that there is no substance in the application made by the complainant, the investigating officer may file an appropriate report/summary before the learned Magistrate which may be considered by the learned Magistrate in accordance with the known procedure;
xiii) The power under Section 482 Cr.P.C. is very wide, but conferment of wide power requires the court to be more cautious. It casts an onerous and Page 47 of 52 Downloaded on : Wed Oct 04 20:50:28 IST 2023 NEUTRAL CITATION R/SCR.A/5026/2017 CAV JUDGMENT DATED: 04/10/2023 undefined more diligent duty on the court;
xiv) However, at the same time, the court, if it thinks fit, regard being had to the parameters of quashing and the self-restraint imposed by law, more particularly the parameters laid down by this Court in the cases of R.P. Kapur (supra) and Bhajan Lal (supra), has the jurisdiction to quash the FIR/complaint;
xv) When a prayer for quashing the FIR is made by the alleged accused and the court when it exercises the power under Section 482 Cr.P.C., only has to consider whether the allegations in the FIR disclose commission of a cognizable offence or not. The court is not required to consider on merits whether or not the merits of the allegations make out a cognizable offence and the court has to permit the investigating agency/police to investigate the allegations in the FIR;
xvi) The aforesaid parameters would be applicable and/or the aforesaid aspects are required to be considered by the High Court while passing an interim order in a quashing petition in exercise of powers under Section 482 Cr.P.C. and/or under Article 226 of the Constitution of India. However, an interim order of stay of investigation during the pendency of Page 48 of 52 Downloaded on : Wed Oct 04 20:50:28 IST 2023 NEUTRAL CITATION R/SCR.A/5026/2017 CAV JUDGMENT DATED: 04/10/2023 undefined the quashing petition can be passed with circumspection. Such an interim order should not require to be passed routinely, casually and/or mechanically. Normally, when the investigation is in progress and the facts are hazy and the entire evidence/material is not before the High Court, the High Court should restrain itself from passing the interim order of not to arrest or "no coercive steps to be adopted" and the accused should be relegated to apply for anticipatory bail under Section 438 Cr.P.C.

before the competent court. The High Court shall not and as such is not justified in passing the order of not to arrest and/or "no coercive steps" either during the investigation or till the investigation is completed and/or till the final report/chargesheet is filed under Section 173 Cr.P.C., while dismissing/disposing of the quashing petition under Section 482 Cr.P.C. and/or under Article 226 of the Constitution of India. xvii) Even in a case where the High Court is prima facie of the opinion that an exceptional case is made out for grant of interim stay of further investigation, after considering the broad parameters while exercising the powers under Section 482 Cr.P.C. and/or under Article 226 of the Constitution of India referred to hereinabove, the High Court has to give brief reasons why such an interim order is warranted and/or is required to be passed so that it can Page 49 of 52 Downloaded on : Wed Oct 04 20:50:28 IST 2023 NEUTRAL CITATION R/SCR.A/5026/2017 CAV JUDGMENT DATED: 04/10/2023 undefined demonstrate the application of mind by the Court and the higher forum can consider what was weighed with the High Court while passing such an interim order.

xviii) Whenever an interim order is passed by the High Court of "no coercive steps to be adopted"

within the aforesaid parameters, the High Court must clarify what does it mean by "no coercive steps to be adopted" as the term "no coercive steps to be adopted" can be said to be too vague and/or broad which can be misunderstood and/or misapplied."

9.8 In light of the above considerations, I am of the opinion that the allegations levelled against the present accused individuals, prima facie ingredients under Sections 306, 384, 387, 506(2), and 114 of the Indian Penal Code, 1860, read with Sections 5, 32, and 33 of the Money Lenders Act are satisfied. These matters are required to be investigated properly and thereafter required to be tested during the trial. Therefore, without further making any comments on the merits of the case, I am not inclined to exercise the powers under Section 482 of the Criminal Procedure Code, 1973. Page 50 of 52 Downloaded on : Wed Oct 04 20:50:28 IST 2023

NEUTRAL CITATION R/SCR.A/5026/2017 CAV JUDGMENT DATED: 04/10/2023 undefined 9.9 Furthermore, it is important to take judicial notice of serious issue in the society, particularly arising in this particular region of the State, where illegal financial activities by way of charging exorbitant interest rates, also compounded interest, and the snatching away of valuable properties under such duress from indebted individuals are on the rise. This menace must be addressed firmly with iron hand. This Court cannot be a silent spectator when such highhanded activities resulted in to cause for individuals to commit suicides, causing immense hardships and sufferings to members of their families. Therefore, the investigating authority should also examine these incidents promptly and must carry out investigation in proper manner in accordance with law. In light of these considerations, the present petitions lack merit and required to be dismissed. Contentions raised in the petitions are required to be tested after proper investigation and after submitting final report by the Investigating Officer before the trail court, considering the pendency of the proceedings since the year 2017, let proper investigation be carried out expeditiously and further proceedings shall also be expeditiously proceeded. Page 51 of 52 Downloaded on : Wed Oct 04 20:50:28 IST 2023

NEUTRAL CITATION R/SCR.A/5026/2017 CAV JUDGMENT DATED: 04/10/2023 undefined

10. As a result, the present captioned petitions are dismissed, with no order as to cost.

11. Rule stands discharged in all the petitions. Interim relief, if any, granted earlier shall stand vacated forthwith.

(SANDEEP N. BHATT,J) DIWAKAR SHUKLA FURTHER ORDER At the time of pronouncement of the CAV Judgment, the learned advocate, Mr. Bharat T. Rao, representing the petitioner(s) in the respective petitions, has requested for extension of the stay of the order passed by this Court. Considering the fact that these petitions are pending since the year 2017, and due to the interim relief in operation, which has impeded the process of the further investigation, I am of the opinion that, having directed the authorities to expedite the investigation in prompt manner, hence, the request made by Mr. Rao, the learned advocate, for an extension of interim relief is required to be denied. Accordingly, the request of granting of interim relief (stay) is rejected.

(SANDEEP N. BHATT,J) DIWAKAR SHUKLA Page 52 of 52 Downloaded on : Wed Oct 04 20:50:28 IST 2023