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 16, Cited by 1]

Gujarat High Court

Sudarshansingh vs State on 2 November, 2010

Author: M.R. Shah

Bench: M.R. Shah

  
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCR.A/115/2011	 19/ 19	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 115 of 2011
 

 
 
For
Approval and Signature:  
HONOURABLE
MR.JUSTICE M.R. SHAH
 
=========================================
 
	  
	 
	 
	 
		 
			 
				 

1.
			
			 
				 

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

No
			
		
	
	 
		 
			 
				 

2.
			
			 
				 

To
				be referred to the Reporter or not ?
			
			 
				 

No
			
		
		 
			 
				 

3.
			
			 
				 

Whether
				their Lordships wish to see the fair copy of the judgment ?
			
			 
				 

No
			
		
		 
			 
				 

4.
			
			 
				 

Whether
				this case involves a substantial question of law as to the
				interpretation of the constitution of India, 1950 or any order
				made thereunder ?
			
			 
				 

No
			
		
		 
			 
				 

5.
			
			 
				 

Whether
				it is to be circulated to the civil judge ?
			
			 
				 

No
			
		
	

 

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

SUDARSHANSINGH
LAXMANSINGH RAVAT & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

========================================= 
Appearance
: 
MR AY KOGJE
for Applicant(s) : 1 -
2. 
MR LB DABHI, ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1, 
NOTICE SERVED BY DS for Respondent(s) : 2, 
MR SHAKEEL A
QURESHI for Respondent(s) :
2, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 24/02/2012 

 

ORAL
JUDGMENT 

[1.0] At the outset it is required to be noted that present case is one another glaring example of misuse of the Court's process and law by filing a false criminal complaint which is absolutely for recovery of the amount and the same is tried to be recovered by filing a private complaint for the offences punishable under Sections 406, 420 of the Indian Penal Code, 1860 (hereinafter referred to as "IPC") and unfortunately the learned Additional Chief Judicial Magistrate has taken the cognizance on the said complaint on the very day on which the complaint was filed and straightway issued Non Bailable Warrant against the accused persons who are staying outside the State i.e. outside his territorial jurisdiction and arresting one of the co-accused; put him in the judicial custody and thereafter taking one another co-accused in the judicial custody and entering into settlement and obtaining blank cheques and thereafter on the very day, after entering into settlement releasing them on bail. It also appears that even the concerned Court prima facie seems to be a party to such an illegality which will be demonstrated from the facts narrated hereinafter.

[2.0] Present Special Criminal Application under Articles 226/227 of the Constitution of India read with Section 482 of the Code of Criminal Procedure, 1973 (hereinafter referred to as "CrPC") has been preferred by the petitioners herein - original accused to quash and set aside the impugned criminal proceedings being Criminal Complaint No.930/2010 pending in the Court of learned Additional Chief Judicial Magistrate, Gandhidham, Kutch as well as to quash and set aside the order dated 02.11.2010 issuing arrest warrants against the accused persons in Criminal Inquiry Case No.930/2010.

[3.0] Facts leading to filing of the present petition in nut-shell are as under:

[3.1] That respondent No.2 - original complainant is a partnership firm and there were some business transactions with petitioner No.2 herein - a private limited company, who is having its registered office at Jaipur, Rajasthan and petitioner No.2 herein - original accused No.2 is the Director of the said Company who is staying at Biyavar (Rajasthan). It appears that there was some dispute with respect to the payment and it appears that according to the complainant, a sum of Rs.20 lacs was due and payable by the accused persons. Therefore, respondent No.2 herein - original complainant had filed a private complaint under Section 190 of the CrPC in the Court of learned Additional Chief Judicial Magistrate, Gandhidham, Kutch against the petitioners herein - original accused and one another Director for the offences punishable under Sections 504, 114, 420, 406 and 120 of the IPC on 02.11.2010. It appears that one Suresh Joshi, on behalf of the original complainant was examined on oath on 02.11.2010 and on the very day straightway the learned Additional Chief Judicial Magistrate, Gandhidham, Kutch directed to register the complaint and directed to issue process against the accused persons for the offences punishable under Sections 504, 114, 420, 406 and 120 of the IPC and also directed to issue arrest warrant against the accused persons. It appears that consequently the warrant of arrest was issued by the learned Additional Chief Judicial Magistrate, Gandhidham, Kutch on the very day i.e. 02.11.2010 and the same was made returnable on 01.12.2010. It appears that pursuant to the said arrest warrant, petitioner No.1 was arrested on 18.11.2010 by the Rajasthan Police and was presented before the learned Magistrate at Gandhidham on 19.11.2010. It appears that the original accused No.3 - brother of the petitioner No.1 against whom also arrest warrant was issued was not arrested. However, he himself remained present before the learned Additional Chief Judicial Magistrate, Gandhidham, Kutch on 19.11.2010. That as stated herein above, petitioner No.1 herein - original accused No.2 was arrested on 18.11.2010 and was presented before the learned Additional Chief Judicial Magistrate, Gandhidham, Kutch on 19.11.2010. That both the accused persons submitted an application before the learned Additional Chief Judicial Magistrate, Gandhidham, Kutch for cancellation of Non Bailable Warrants more particularly by the original accused No.3 by submitting that he himself has voluntarily appeared pursuant to the Non Bailable Warrant though the same is not served upon him. However, the learned Additional Chief Judicial Magistrate, Gandhidham, Kutch rejected the said application submitted by the original accused No.3 and he was taken into judicial custody. That after both the accused persons i.e. original accused Nos.2 and 3 were taken into judicial custody and after the application of the original accused No.3 to cancel the Non Bailable Warrant came to be dismissed on 19.11.2010 and while both the accused persons were in judicial custody, the original accused were compelled to enter into a settlement and it appears that one settlement was got to be executed between the parties under which it was stated that the accused persons have agreed to pay a sum of Rs.15 lacs which the complainant has agreed to accept as the full and final settlement of his claim against the accused persons which the accused persons have agreed to pay. It was also agreed under the said agreement that a sum of Rs.5 lacs to be paid in cash on that very day and the balance amount of Rs.10 lacs to be paid by two post dated cheques. The said consent pursis was notarized on the very day i.e. on 19.11.2010;

signature of the accused persons were obtained and after the aforesaid, the accused persons submitted the application for bail which was not objected by the complainant and the learned Additional Chief Judicial Magistrate, Gandhidham, Kutch who earlier dismissed the application of original accused No.3 for cancellation of Non Bailable Warrant, released the accused persons on bail on executing a personal bond of Rs.5,000/- and on deposit of Rs.5,000/- in cash and consequently the accused persons were released on bail. That thereafter the complainant deposited one cheque of Rs.5 lacs which was given to him under the aforesaid consent pursis and before the second cheque of Rs.5 lacs is deposited, the petitioners have preferred the present Special Criminal Application for the aforesaid reliefs. It appears that pursuant to the interim order passed by this Court, remaining cheques have not been deposited.

[4.0] Shri A.Y. Kogje, learned advocate appearing on behalf of the petitioners has vehemently submitted that the impugned private complaint filed by respondent No.2 - original complainant is nothing but abuse of process of law and the Court. It is submitted that instead of filing a suit for recovery of the amount alleged to have been due and payable by the petitioners, the complainant has lodged the impugned complaint and the civil dispute is tried to be converted into a criminal by filing a private complaint which is nothing but an abuse of process of law and the Court. It is further submitted that under the guise of impugned complaint, the complainant has tried to recover the amount from the petitioners for which there was a genuine dispute, after obtaining the Non Bailable Warrant from the concerned Magistrate. It is submitted that as such whatever the amount is recovered by the complainant and even the consent pursis has been obtained under the threat of the Non Bailable Warrants issued by the learned Additional Chief Judicial Magistrate, Gandhidham, Kutch and while the accused persons were in judicial custody and under the threat and coercion. It is submitted that even the learned Additional Chief Judicial Magistrate, Gandhidham, Kutch seems to be a party to such an illegality. It is submitted that though the accused persons are residing outside the territorial jurisdiction of the Court of learned Additional Chief Judicial Magistrate, Gandhidham, Kutch and despite the provision of Section 202 of the CrPC, the learned Additional Chief Judicial Magistrate, Gandhidham, Kutch has straightway taken cognizance of the said complaint and the offences and has directed to issue process against the accused persons on the very day on which the complaint was filed and without further inquiry as contemplated under Section 202 of the CrPC, which is absolutely illegal and contrary to the provisions of law and has been issued with a malafide intention.

[4.1] It is further submitted by Shri Kogje, learned advocate appearing on behalf of the petitioners - original accused that even the order passed by the learned Additional Chief Judicial Magistrate, Gandhidham, Kutch straightway directing to issue Non Bailable Warrants against the petitioners - accused persons on the very day on which the complaint was filed, itself is illegal and even contrary to the law laid down by the Hon'ble Supreme Court in the case of Inder Mohan Goswami and Anr. v. State of Uttaranchal and Ors. reported AIR 2008 SC 251 as well as reported decision of this Court in the case of ITD Cementation India Ltd. v. Dharmesh M. Patel, Proprietor of M/s. Aastha Engineering Co. and Anr. reported in 2008(1) GLH 76.

It is submitted that despite the law laid down by the Hon'ble Supreme Court in the case of Inder Mohan Goswami (Supra) that the Magistrate straightway cannot issue the Non Bailable Warrant, still in the present case the learned Additional Chief Judicial Magistrate has directed to issue NBW against the petitioners and another who are staying in Rajasthan, which is nothing but abuse of process of law and the Court. It is submitted that under the threat of such arrest warrants, petitioner No.1 was arrested and brought before the learned Magistrate and even the original accused No.3 - brother of petitioner No.1 also appeared before the learned Magistrate in person and requested to cancel the NBW, still the learned Additional Chief Judicial Magistrate did not cancel the NBW and took both the accused persons in judicial custody and taking undue advantage of the arrest of the accused persons and under the threat of NBWs, petitioners were compelled to enter into agreement/settlement under which it was stated that the petitioners have agreed to pay a sum of Rs.15 lacs towards the full and final settlement of the claim of the original complainant and in fact under coercion, the petitioners were compelled to pay a sum of Rs.5 lacs in cash and were compelled to give two post dated cheques of Rs.5 lacs each, which is nothing but abuse of process of law and the Court. It is submitted that unfortunately even the learned Additional Chief Judicial Magistrate is also party to such illegality and recovering the amount from the petitioners under the threat of the criminal proceedings as well as the NBWs, which is to be deprecated.

[4.2] It is submitted by Shri Kogje, learned advocate appearing on behalf of the petitioners that the impugned complaint is nothing but abuse of process of law and the Court and the dispute involved is purely of civil nature for the alleged dues of the amount for which there was a serious dispute between the parties with respect to quality of the goods and therefore, it is requested to quash and set aside the impugned complaint / criminal proceedings. He has also requested to pass an appropriate order directing the original complainant to return the amount whatever is recovered by them under the consent pursis dated 19.11.2010 which was got executed under the threat of NBWs and while petitioner No.1 and his brother were in judicial custody. He has also requested to allow the present petition with exemplary cost as the original complainant has misused the process of law and the Court.

[5.0] Shri Shakeel Qureshi, learned advocate has appeared on behalf of the original complainant. He is not in a position to dispute that the orders passed by the learned Additional Chief Judicial Magistrate straightway directing to issue process against the accused persons on the very day and even the issuance of the arrest warrants against accused persons who are residing outside the State cannot be sustained. However, has requested that in that case the impugned orders be quashed and set aside and the matter be remanded to the learned Magistrate for passing appropriate order afresh. When it was pointed out to the learned advocate appearing on behalf of the original complainant that this Court proposes to allow the present application with exemplary cost of Rs.1,00,000/-, he has requested to reduce the amount of exemplary cost to Rs.20,000/-. However, he is not in a position to defend the case on merits.

[6.0] Shri L.B. Dabhi, learned Additional Public Prosecutor appearing on behalf of the State has also stated that the impugned orders passed by the learned Additional Chief Judicial Magistrate, Gandhidham, Kutch cannot be sustained as the same are absolutely illegal and contrary to the law laid down by the Hon'ble Supreme Court as well as this Court. He has also submitted that by way of filing the impugned complaint, the original complainant has tried to misuse the process of law and the Court. Therefore, it is requested to pass appropriate order considering the facts and circumstances of the case.

[7.0] Heard the learned advocates appearing on behalf of the respective parties at length and considered the impugned complaint. From the averments and allegations in the impugned private complaint filed in the Court of learned Additional Chief Judicial Magistrate, Gandhidham, Kutch, it appears that dispute is purely of civil nature for recovery of the amount alleged to have been due and payable by the petitioners herein

- original accused. Thus, it appears that the dispute which is of civil nature is tried to be converted into criminal by filing such a private complaint for the offences under Sections 420, 406, 504 and 120 of the IPC. It is also required to be noted that initially the said complaint was for the offences punishable under Sections 504, 114 and 120 of the IPC only, however, the offence under Sections 406 and 420 of the IPC have been added subsequently by handwriting. It also appears that the said complaint came to be filed in the Court of learned Additional Chief Judicial Magistrate, Gandhidham, Kutch on 02.11.2010 and verification of one Suresh Joshi on behalf of the original complainant - partnership firm came to be recorded by the learned Additional Chief Judicial Magistrate, Gandhidham, Kutch on the very day i.e. on 02.11.2010 and on the very day i.e. on 02.11.2010, the learned Additional Chief Judicial Magistrate, Gandhidham, Kutch has straightway directed to issue process against the accused persons for the offences punishable under Sections 406, 420, 504, 114 and 120 of the IPC and also directed to issue arrest warrants against the accused persons under Section 204(1)(b) of the CrPC. It is required to be noted that admittedly the accused persons are residing outside the territorial jurisdiction of the concerned Magistrate and therefore, considering Section 202 of the CrPC, the learned Additional Chief Judicial Magistrate, Gandhidham, Kutch could not have straightway taken cognizance and could not have directed to issue process against the accused persons. As provided under Section 202 of the CrPC, (1) Any Magistrate, on receipt of a complaint of an offence of which he is authorised to take cognizance or which has been made over to him under section 192, shall postpone the issue of process against the accused in a case where the accused is residing at a place beyond the area in which he exercised his jurisdiction and either inquire into the case himself or direct the investigation to be made. Under the circumstances, when in the present case, petitioners - accused persons were residing in Rajasthan i.e. at a place beyond the area in which the learned Additional Chief Judicial Magistrate, Gandhidham, Kutch exercised his jurisdiction, the learned Additional Chief Judicial Magistrate ought to have postponed the issuance of process against the accused persons. In the present case, as stated herein above, straightway and mechanically the learned Additional Chief Judicial Magistrate, Gandhidham, Kutch has directed to issue process against the accused persons for the offences under Sections 406, 420, 504, 114 and 120 of the IPC on the very day i.e. the day on which the complaint was filed and even considering the impugned order passed by the learned Additional Chief Judicial Magistrate, Gandhidham, Kutch directing to issue process against the accused persons, it appears that nothing has been mentioned by the learned Additional Chief Judicial Magistrate that there is a prima facie case made out for issuance of process and/or that he has even considered the averments and allegations in the complaint and that a case is made out for issuance of process against the accused persons. Only two line order has been passed by the learned Additional Chief Judicial Magistrate, Gandhidham, Kutch, which reads as under:

"Complaint be registered and process be issued against the accused persons and that arrest warrants be issued under Section 204(1)(b) of the CrPC."

Nothing further has been mentioned by the learned Additional Chief Judicial Magistrate, Gandhidham, Kutch.

[7.1] Under the circumstances, the impugned order passed by the learned Additional Chief Judicial Magistrate straightway directing to issue process against the accused persons is absolutely illegal and contrary to provisions of Section 202 of the CrPC which deserves to be quashed and set aside.

[7.2] It is also required to be noted that not only the learned Additional Chief Judicial Magistrate straightway directed to issue process against the accused persons on the very day, even the learned Additional Chief Judicial Magistrate directed to issue arrest warrants against the accused persons under Section 204(1)(b) of the CrPC straightway. Time and again the Hon'ble Supreme Court and this Court has deprecated such practice of issuing NBWs straightway and unless a specific case as provided under Section 204 of the CrPC is made out. In the case of Inder Mohan Goswami (Supra), the Hon'ble Supreme Court has observed that issuance of NBWs involves interference with personal liberty.

Arrest and imprisonment means deprivation of the most precious right of an individual. Therefore, the Courts have to be extremely careful before issuing non-bailable warrants. It is further held and observed by the Hon'ble Supreme Court in the said decision that non-bailable warrant should be issued to bring a person to Court when summons or bailable warrants would be unlikely to have the desired result and this could be when (i) it is reasonable to believe that the person will not voluntarily appear in Court; or (ii) the police authorities are unable to find the person to serve him with a summon; or (iii) it is considered that the person could harm someone if not placed into custody immediately. It is also further held and observed that as far as possible, if the Court is of the opinion that a summon will suffice in getting the appearance of the accused in the Court, the summons or the bailable warrants should be preferred. The warrants either bailable or non-bailable should never be issued without proper scrutiny of facts and complete application of mind, due to the extremely serious consequences and ramifications which ensue on issuance of warrants. It is also further observed and held that in complaint cases, at the first instance, the Court should direct serving of the summons. In the second instance, should issue bailable warrant. In the third instance, when the Court is fully satisfied that the accused is avoiding the Court's proceedings intentionally, the process of issuance of the non-bailable warrant should be resorted to.

[7.3] Now, considering the facts on hand, though from the averments and allegations in the complaint itself, it is clear that not only dispute is with respect to recovery of amount and is purely of civil nature, the learned Magistrate ought not to have straightway directed to issue process against the accused persons but has also straightway passed an order of issuance of arrest warrants against the accused persons who were residing at Biyavar (Rajasthan) and petitioner No.1 herein came to be arrested and was brought before the learned Additional Chief Judicial Magistrate on 19.11.2010 and was taken into judicial custody. Not only that, even original accused No.3 - brother of petitioner No.1 appeared before the concerned Additional Chief Judicial Magistrate in person in pursuance to the NBW, having come to know about the said NBW and he requested the learned Additional Chief Judicial Magistrate to cancel the NBW. However, the learned Additional Chief Judicial Magistrate rejected the said application and refused to cancel the NBW issued against him and took him also in the judicial custody. Thus, both the accused persons were in the judicial custody and while they were in judicial custody, the consent pursis was got executed. Thus, the aforesaid orders and warrants have facilitated the complainant to pressurize the accused persons to enter into settlement under the threat of the warrants which cannot be tolerated and the same is highly deprecated. The filing of the complaint by the original complainant for recovery of the alleged amount itself is sheer abuse of process of Court and the law.

[7.4] The matter does not end here. On 19.11.2010 when both the accused persons were taken into judicial custody after they were arrested pursuant to the NBWs issued by the learned Additional Chief Judicial Magistrate and while they were in judicial custody, the petitioners and original accused No.3 were compelled to enter into the settlement under which it is stated that the accused persons have agreed to pay a sum of Rs.15 lacs to the complainant and the complainant has agreed to accept the same and out of the said amount of Rs.15 lacs, Rs.5 lacs are paid in cash and the remaining balance amount of Rs.10 lacs to be paid by two post dated cheques which the accused persons were compelled to give to the complainant and in the said pursis it is stated that on clearing of the aforesaid two cheques, the complaint shall be withdrawn. To compel the accused persons to pay Rs.5 lacs in cash and to give two post dated cheques of Rs.5 lacs each while the accused were in judicial custody, that itself is suggestive of so many things.

It is also required to be noted that after the consent pursis was obtained and signed by the accused persons, on the very date i.e. on 19.11.2010 and after the complainant was paid a sum of Rs.5 lacs in cash and two post dated cheques of Rs.5 lacs, the accused persons submitted the bail application which has not been objected by the complainant (naturally as he was only interested in money) and despite the fact that the learned Additional Chief Judicial Magistrate earlier on the very day dismissed the application of original accused No.3 which was submitted for cancellation of NBW, the very learned Additional Chief Judicial Magistrate released the accused persons on bail on furnishing personal bond of Rs.5,000/- and on deposit of Rs.5,000/- in cash and accordingly and consequently petitioner No.1 and his brother original accused No.3 were released on bail. From the aforesaid it appears prima facie that even the learned Additional Chief Judicial Magistrate seems to be a party to the entire illegal acts and as such has facilitated the complainant to recover the amount under the threat of NBWs and while accused persons were in judicial custody. As stated herein above, first of all the learned Additional Chief Judicial Magistrate, Gandhidham, Kutch ought not to have and should not have straightway issued the process against the accused persons on the very day on which the private complaint was filed and that too without holding any further inquiry as contemplated under Section 202 of the CrPC. Secondly, the learned Additional Chief Judicial Magistrate, Gandhidham, Kutch could not and ought not to have straightway directed to issue NBW, against the accused persons who are admittedly staying in Biyavar (Rajasthan). As stated hereinabove, the orders passed by the the learned Additional Chief Judicial Magistrate are absolutely contrary to the law laid down by the Hon'ble Supreme Court in the case of Inder Mohan Goswami (Supra) as well as of this Court in the case of ITD Cementation India Ltd. (Supra), by which in the similar set of facts in which for recovery of the amount, a private complaint was filed and order for investigation under Section 156(3) of the CrPC was obtained and on the very day, the NBW under Section 70 of the CrPC was obtained and the police officer went to arrest the accused persons - Director at Mumbai and under the threat of NBW, recovered the amount under the settlement which was subsequently challenged before this Court, this Court deprecated such a practice and the said decision is reported in 2008(1) GLH 76 and still the learned Additional Chief Judicial Magistrate has acted just contrary to the law laid down by the Hon'ble Supreme Court as well as this Court and has facilitated the complainant in recovering the amount under the threat of NBWs and while they were in judicial custody, which cannot be tolerated and the same is highly deprecated. The filing of the complaint by the original complainant itself is nothing but an abuse of process of law and the Court and as such the complainant is successful in recovering the amount under the threats of NBWs issued by the the learned Additional Chief Judicial Magistrate and unfortunately the the learned Additional Chief Judicial Magistrate, Gandhidham seems to be a party to such an illegality.

[7.5] As stated hereinabove, even the learned advocate appearing on behalf of the complainant is not in a position to defend the case on merits and more particularly with respect to the impugned orders passed by the learned Additional Chief Judicial Magistrate straightway directing to take cognizance and directing to issue process and straightway directing to issue NBWs against accused persons.

[8.0] Even this Court is satisfied on merits that the impugned complaint deserves to be quashed and set aside. Considering the averments and allegations in the complaint it appears that dispute is purely of civil nature for recovery of the amount which is tried to be converted into criminal dispute by filing such a complaint, which is nothing but abuse of process of the law and the Court. Even otherwise when it is found that the original complainant has tried to misuse the Court's process and the law by obtaining NBWs and has tried to recover the amount under the threat of the NBWs and while the accused persons who were residing at Biyavar (Rajasthan) were in judicial custody, it appears that the impugned private complaint has been filed by the complainant with malafide intention to recover the amount which is proved by the conduct and even the contents of the consent pursis obtained by him while the accused persons were in judicial custody, the impugned criminal proceedings initiated by the complainant cannot be continued for a moment and the same deserves to be quashed and set aside.

[8.1] Now, the next question is what relief the petitioners are entitled to other than quashing and setting aside the impugned criminal proceedings and the orders passed by the learned Additional Chief Judicial Magistrate ? As stated hereinabove, the complainant has recovered a sum of Rs.5 lacs by cash on 19.11.2010 under the consent pursis which has been obtained by him under the threat of NBWs and while the accused persons were in judicial custody. It appears that the complainant has also encashed one cheque of Rs.5 lacs which was obtained by him under the aforesaid consent pursis. As the aforesaid amount has been recovered/obtained by the complainant by illegal means and obtaining the NBWs and under the threat of NBWs and while accused persons were in judicial custody and as they were compelled to execute the settlement/consent pursis as they were in judicial custody illegally, complainant cannot be permitted to take the benefit of such an illegality and cannot be permitted to retain the amount which he has recovered under the threat of NBWs and while the accused persons were in judicial custody. Even from the contents of the compromise pursis, it appears that the complainant has agreed to withdraw the said complaint on receipt of the entire amount of Rs.15 lacs. Thus, the intention of the complainant to file a private complaint to recover the amount only and as such he has been successful in his attempt by filing such a private criminal complaint; obtaining the orders from the learned Additional Chief Judicial Magistrate, Gandhidham, Kutch and even obtaining NBWs and arresting accused persons and it appears that by such illegal orders, the learned Additional Chief Judicial Magistrate has facilitated the complainant in his attempts to recover the amount by filing such a private complaint. Under the circumstances, to do complete and substantial justice while allowing the present Special Criminal Application and quashing and setting aside the impugned orders, respondent No.2 - complainant is to be directed to return the amount which he has obtained under the consent pursis which he has obtained under the threat of NBWs and while the accused persons were in judicial custody. In the facts and circumstances of the case narrated hereinabove and the conduct of the complainant and manner in which he has tried to recover the amount, the present application deserves to be allowed with exemplary cost of Rs.50,000/-.

[9.0] In view of the above and for the reasons stated above, the present Special Criminal Application succeeds. The impugned private complaint filed by respondent No.2 herein - original complainant being Criminal Case No.930/2010 pending in the Court of learned Additional Chief Judicial Magistrate, Gandhidham, Kutch as well as the impugned order passed by the learned Additional Chief Judicial Magistrate, Gandhidham, Kutch directing to issue process in the said complaint for the offences punishable under Sections 504, 114, 420, 406 and 120 of the IPC as well as the impugned order passed by the learned Additional Chief Judicial Magistrate, Gandhidham, Kutch directing to issue NBWs against accused persons are hereby quashed and set aside. It is further directed to respondent No.2 to return the amount of Rs.10 lacs which the complainant has received from the accused persons under the consent pursis dated 19.11.2010 which he has obtained under coercion and under the threat of NBWs and while the accused persons were in judicial custody, within a period of twelve weeks from today by demand draft payable at Biyavar (Rajasthan). Rule is made absolute to the aforesaid extent with exemplary cost, which is quantified at Rs.50,000/-, which respondent No.2 - original complainant shall deposit with the Registry of this Court within a period of twelve weeks from today and on such deposit, Registry is directed to pay a sum of Rs.25,000/- to petitioner No.1 herein - original accused No.2 by Account Payee cheque after proper verification and the balance amount of Rs.25,000/- shall be transmitted to the account of Gujarat State Legal Services Authority. Rule made absolute accordingly.

(M.R. Shah, J.) menon