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 20, Cited by 0]

Punjab-Haryana High Court

Poonam Anand Wife Of Inderjit Anand vs The State Of Punjab & Ors on 19 November, 2012

Author: Mehinder Singh Sullar

Bench: Mehinder Singh Sullar

CRM No. M-36244 of 2012 (O&M)                                              1

    IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                   CHANDIGARH

                                     CRM No. M-36244 of 2012(O&M)
                                     Date of Decision: 19.11.2012


Poonam Anand wife of Inderjit Anand
                                                         .....Petitioner
                                 Versus
The State of Punjab & Ors.
                                                         .....Respondents

CORAM: HON'BLE MR. JUSTICE MEHINDER SINGH SULLAR Present: Mr.Parveen Kumar, Advocate for the petitioner. MEHINDER SINGH SULLAR, J.(oral) The contour of the facts & material, culminating in the commencement, relevant for disposal of the instant petition and emanating from the record is that, Inderjit Anand (accused) husband of the petitioner, was having a joint account along with his son Navil Anand and brother Harish Kumar Anand, in Punjab National Bank, Barewal Road, Ludhiana. On 22.02.2012, he presented a fake account payee cheque, bearing No.FAK-947271 dated 14.02.2012, for a sum of Rs.1,07,12,500/- in his joint account, purported to have been issued by M/s Nirmal Darbar, out of its current account. Accordingly, the said amount was credited in his (Inderjit Anand) joint account. Thereafter, within a period of two days, accused Inderjit Anand has withdrawn the entire amount of Rs.1,06,50,000/- from the said Bank account by different modes of withdrawal mentioned therein in the final police report.

CRM No. M-36244 of 2012 (O&M) 2

2. Sequelly, M/s Nirmal Darbar informed its Bank that they have not issued any such cheque and the amount of Rs.1,07,12,500/- has been wrongly debited from their bank account. The prosecution claimed that, on comparison of both the cheques, it revealed that the cheque submitted by accused-Inderjit Anand was fake and he has illegally and fraudulently withdrawn the amount of Rs.1,06,50,000/- in this respect.

3. During the course of investigation, it revealed that the impugned fake cheque prepared by Dheeraj Walia, co-accused (since declared proclaimed offender) was handed over to accused-Sudhir Sayal, for its presentation in his bank account. He (accused Sudhir Sayal) further handed over the indicated cheque to his other co-accused Krishan Kumar Gupta, for its presentation in his bank account. Accused Krishan Kumar Gupta again handed over that fake cheque to other co-accused- Upesh Kumar Gupta, for its presentation in his bank account, for the reasons best known to them. Ultimately, he (accused-Upesh Kumar Gupta) further handed over that cheque to his co-accused Inderjit Anand, who actually presented the fake cheque in his account and fraudulently withdrew an amount of Rs.1,06,50,000/- within a period of two days, in order to cheat the bank. There are specific allegations that subsequently, all the accused have divided the fraudulently withdrawn impugned amount amongst themselves.

4. In this manner, according to the prosecution that, all the accused have hatched a well-thought criminal conspiracy, committed forgery, prepared and possessed the forged cheque for the purpose of cheating and used it as genuine. Moreover, they have illegally withdrawn CRM No. M-36244 of 2012 (O&M) 3 and apportioned amongst themselves a huge amount of Rs.1,06,50,000/- fraudulently withdrawn from the pointed account of the Bank, on the basis of fake cheque in question. In the background of these allegations and on the basis of complaint of complainant-Senior Manager, Punjab National Bank, the present criminal case was registered against the petitioner, her son Navil Anand, husband Inderjit Anand, brother-in-law Harish Kumar Anand, Sudhir Sayal, Upesh Kumar Gupta, Krishan Kumar Gupta & Dheeraj Walia etc., by virtue of FIR No.12 dated 02.03.2012 (Annexure P1), for the commission of heinous offences punishable under Sections 420, 465, 467, 468, 471, 472, 473, 474 and 120-B IPC, for hatching a criminal conspiracy, preparing, using the false & forged cheque as genuine and apportionment amongst themselves of fraudulently withdrawn the huge amount in crores on the basis of forged cheque, by the police of Police Station PAU, Ludhiana, in the manner described here-in-above.

5. The petitions for regular bail filed by some of the accused were dismissed by this Court, vide CRM No.M-21500 of 2012 titled as "Inderjit Anand Vs. State of Punjab", by means of order dated 10.9.2012 (Annexure P3).

6. After completion of the investigation, the police submitted the final police report (challan) against all the indicated accused.

7. The petitioner claimed that in pursuance of the application, the matter was re-investigated by the Committee of police officers and she, her son Navil Anand & brother-in-law Harish Kumar Anand were exonerated by it, by way of inquiry report dated 10.9.2012 (Annexure CRM No. M-36244 of 2012 (O&M) 4 P2).

8. Not only that, thereafter, on the basis of representations made by Ramesh Chander son of Gian Parkash & Vivek Gupta son of Upesh Kumar Gupta to Additional Director General of Police, the DSP (IVC) (respondent No.2) again exonerated accused Sudhir Syal, Krishan Kumar Gupta and Upesh Kumar Gupta alias Rana (private respondents No.3 to 5), through the medium of subsequent impugned inquiry report dated 12.10.2012 (Annexure P4).

9. Instead of submitting to the jurisdiction of the trial Court, petitioner Poonam Anand wife of Inderjit Anand has preferred the instant petition, to quash the impugned enquiry report (Annexure P4), invoking the provisions of Section 482 Cr.PC, mainly on the ground that the final police report (challan) has already been submitted and the impugned subsequent inquiry report (Annexure P4), submitted by respondent No.2 is totally illegal and mala fide in this context.

10. After hearing the learned counsel for the petitioner, going through the record with his valuable help and after deep consideration over the entire matter, to my mind, there is no merit in the present petition in this regard.

11. Ex facie, the argument of the learned counsel that since respondent No.2 has submitted his inquiry report after the presentation of the final police report (challan), so, the impugned subsequent inquiry report (Annexure P4) is illegal and arbitrary, lacks merit at this stage.

12. Above being the position on record, now the short & significant question, though important, that arises for determination in CRM No. M-36244 of 2012 (O&M) 5 this petition is, as to whether the instant petition u/s 482 Cr.PC to quash the subsequent impugned re-investigation report (Annexure P4) is maintainable at this stage or not?

13. Having regard to the contentions of learned counsel for petitioner, to me, the answer must obviously be in the negative in this respect.

14. As is evident from the record, that, a criminal case was registered against the accused, vide FIR (Annexure P1) in the manner depicted here-in-above. The petitions for regular bail filed by some of the accused were dismissed by this Court, vide CRM No.M-21500 of 2012 by virtue of order (Annexure P3). After completion of the investigation, the police has already submitted the final police report (challan) u/s 173 Cr.PC against all the indicated accused. Thereafter, in the wake of application/representation, the police exonerated the petitioner, her son and brother-in-law, by means of 1st report (Annexure P2), whereas respondent No.2 exonerated respondent No.3 to 5, by virtue of impugned 2nd report (Annexure P4).

15. What cannot possibly be disputed here is that although legally speaking, once having completed the investigation, the final police report/challan u/s 173 Cr.PC was submitted, then the police almost becomes "Functus-Officio", except to further investigate the case, that too, with the prior approval of the Court u/s 173 (8) Cr.PC. But, strange enough, in the instant case, the police in the garb of re-investigation, has exonerated the accused, vide subsequent impugned reports (Annexures P2 & P4), much after the submission of final police report. Whether the CRM No. M-36244 of 2012 (O&M) 6 subsequent reports (Annexures P2 & P4) are genuine or otherwise or what are their affects, would be the moot points to be decided at the time of taking cognizance u/s 190 Cr.PC during the course of trial by the trial Magistrate. Be that as it may, but, in any case, the petition u/s 482 Cr.PC, to challenge the impugned subsequent investigation report (Annexure P4) is not at all maintainable at this stage. This matter is no more res integra and is now well settled.

16. An identical question came to be decided by Hon'ble Apex Court in case Dharmatma Singh v. Harminder Singh and others (2011) 6 Supreme Court Cases 102, wherein under similar circumstances and having considered the provisions of Sections 482, 173 and 190 Cr.PC, it was held as under (paras 17 to 19 & 21):-

"17. It follows that where the police report forwarded to the Magistrate under Section 173 (2) Cr.P.C. states that a person has committed an offence, but after investigation the further report under Section 173 (8) Cr.P.C. states that the person has not committed the offence, it is for the Magistrate to form an opinion whether the facts, set out in the two reports, make out an offence committed by the person. This interpretation has been given by this Court in Abhinandan Jha v. Dinesh Mishra to the provisions of Section 173 and Section 190 of the Criminal Procedure Code, 1898, which were the same as in the Criminal Procedure Code, 1973.

18. In Abhinandan Jha, para 15 at p. 123 of AIR this Court observed:

"15... The police, after such investigation, may submit a charge-sheet, or, again submit a final report, depending upon the further investigation made by them. If ultimately, the Magistrate forms the opinion that the facts, set out in the final report, constitute an offence, he can take cognizance of the offence, under Section 190(1)(b), notwithstanding the contrary opinion of the police, expressed in the final report."

19. After referring to the law laid down in Abhinandan Jha, this Court CRM No. M-36244 of 2012 (O&M) 7 has further held in Rupan Deol Bajaj v. Kanwar Pal Singh Gill that where the police in its report of investigation or further investigation recommends discharge of the accused, but the complainant seeks to satisfy the Court that a case for taking cognizance was made out, the Court must consider the objections of the complainant and if it overrules such objections, it is just and desirable that the reasons for overruling the objections of the complainant be recorded by the Court and this was necessary because the Court while exercising power under Section 190, Cr.P.C. whether to take cognizance or not to take cognizance exercises judicial discretion.

21. Pursuant to permission granted by the learned Magistrate on 27.7.2006 for further investigation, a further report has been made by the Superintendent of Police, City-II, Ludhiana, stating that Respondent 1 for his self-defence had caused injuries to the appellant and others and hence the cross-case against Respondent 1 is required to be cancelled. This further report has to be forwarded to the learned Magistrate and as has been held by this Court in Abhinandan Jha and Rupan Deol Bajaj it was for the learned Magistrate to apply judicial mind to the facts stated in the reports submitted under sub-sections (2) and (8) respectively of Section 173, Cr.PC, and to form an opinion whether to take cognizance or not to take cognizance against Respondent 1 after considering the objections, if any, of the complainant, namely, the appellant."

17. Sequelly, it was ruled (para 24) that since the Magistrate had not applied his mind to the merits of the reports, so, the exercise of power by the High Court under Section 482 Cr.PC at an interlocutory stage was not warranted and under these circumstances, the petition u/s 482 Cr.PC was not maintainable.

18. In this manner, the ratio of the law laid down in the aforesaid judgment "mutatis mutandis" is applicable to the facts of the present case and is the complete answer to the problem in hand.

19. Therefore, it cannot possibly be saith at this stage that the subsequent report (Annexure P2), favouring them and exonerating the CRM No. M-36244 of 2012 (O&M) 8 petitioner, her son and brother-in-law, is valid and the 2nd report (Annexure P4) favouring and exonerating private respondent Nos.3 to 5 is illegal and arbitrary, as urged on behalf of petitioner. These subsequent reports (Annexures P2 and P4) stand on the same footing and contrary to already submitted final police report under Section 173 Cr.PC. Under these circumstances, it is for the Magistrate to consider the matter with regard to the validity and genuineness or otherwise of the subsequent reports (Annexures P2 and P4) and their legal affects at the time of taking cognizance u/s 190 Cr.PC as held in Dharmatma Singh's case (supra). Thus, the contrary arguments of learned counsel for petitioner "stricto sensu" deserve to be and are hereby repelled under the present set of circumstances.

20. In the light of aforesaid reasons and without commenting further anything on merits, lest it may prejudice the cases of either side during the course of trial of main case, as there is no merit, therefore, the instant petition is hereby dismissed in the obtaining circumstances of the case.

21. Needless to mention that nothing observed here-in-above would reflect, on the merits of the main case, in any manner, during the course of trial as the same has been so recorded for a limited purpose of deciding the present petition.



19.11.2012                               (MEHINDER SINGH SULLAR)
AS                                                JUDGE


          Whether to be referred to reporter?Yes/No