Himachal Pradesh High Court
Reserved On: 23.3.2026 vs Of on 22 May, 2026
2026:HHC:19292
IN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA
Cr. MMO No. 236 of 2025
Reserved on: 23.3.2026
.
Date of Decision: 22.5.2026.
Rajesh Kumar Nayyar & ors. .... Petitioners
Versus
of
State of HP & anr. .... Respondents
Coram rt
Hon'ble Mr Justice Rakesh Kainthla, Judge.
Whether approved for reporting?1 No.
For the Petitioners : Mr. Janesh Gupta, Advocate.
For Respondent No.1/State : Mr. Ajit Sharma, Deputy
Advocate General.
For Respondent No.2 : Mr. Divya Raj Singh, Advocate.
Rakesh Kainthla, Judge
The petitioners have filed the present petition for quashing of FIR No.26, dated 28.2.2024, registered at Police Station Gagret, District Una, H.P., for the commission of offences punishable under Section 420 and 120-B of the Indian Penal Code (IPC) and the consequential proceedings arising out of it. (The parties shall hereinafter be referred to in the same manner as they were arrayed before the learned trial Court for convenience).
1Whether reporters of Local Papers may be allowed to see the judgment? Yes.
::: Downloaded on - 23/05/2026 12:44:45 :::CIS 22026:HHC:19292
2. Briefly stated, the facts giving rise to the present petition are that the informant filed an application before the .
police, asserting that he was the owner in possession of Plot Nos.
376, 377, 415 and 416 at the site Manohar Infrastructure and Construction Mulanpur, Chandigarh. He wanted to raise the construction of the residential houses on the site. The accused of approached the informant and disclosed that they were running the construction business under the name and style of Nayyar rt Builders and Contractors. They agreed to build the residential houses for ₹ 1,88,30,700/-. The informant agreed to the proposal of the accused. Accused Nos. 1 and 2 entered into an agreement with the informant on 9.11.2019. This agreement was signed by the informant and accused No.1, Gaurav Nayyar, in the capacity of a partner of Nayyar Builders and Contractors. The construction work had to be completed within 120 days from the date of the agreement. It was also agreed that the accused would issue a bill every 15 days. The informant paid a total amount of ₹2,71,84,984/- to the accused, but the accused failed to complete the construction within the stipulated time. The informant told the accused that he would take action against them, after which the accused disclosed that accused No.1, Gaurav Nayyar, was ::: Downloaded on - 23/05/2026 12:44:45 :::CIS 3 2026:HHC:19292 neither the Director nor a partner of M/s Nayyar Builders and Contractors. Accused No.1 had falsely signed the agreement as a .
partner. The accused misappropriated the money advanced to them. Hence, it was prayed that an action be taken against them.
3. The police registered the FIR and investigated the matter. The police seized the documents and the details of the of money paid by the informant. It was found that the informant and his family members had transferred ₹2,71,84,984/- in the rt accounts of the accused. Nayyar Builders and Construction was not registered with the Registrar of Companies, Punjab. The stamp paper for executing the agreement was purchased in the name of Devender Singh, who was an employee of the accused, and his services were subsequently terminated. Gaurav Nayyar was not authorised to issue the invoice on behalf of the firm before 25.5.2023. The documents were sent to the FSL, and the signatures tallied with the admitted signatures of Gaurav Nayyar.
The charge sheet was filed before the Court, which is pending scrutiny by the prosecution Department.
4. Being aggrieved by the registration of the FIR, the accused have filed the present petition asserting that the ::: Downloaded on - 23/05/2026 12:44:45 :::CIS 4 2026:HHC:19292 informant Ajay Kumar approached Nayyar Builders and Contractors through Rajesh Nayyar for raising construction on .
four plots No. 376, 377, 415 and 416 situated at the Project Site of Manohar Infrastructure and Construction, Village Mulanpur, New Chandigarh, Mohali. A formal contract was drawn between the parties, and the total cost of construction was fixed as of ₹1,88,30,700/- for raising the structure. Nayyar Builder and Contractor had Rajesh Kumar and Kavita Nayyar as partners. The rt agreement was signed by Gaurav Nayyar on behalf of Nayyar Builders and Contractors after getting authorisation from the partners. Gaurav Nayyar was looking after the affairs of the firm and was duly authorised by the partners to do the various acts.
The structural work was completed in time, and a completion certificate was issued by the Architect. The informant asked the accused to carry out the interior work, and he agreed to pay the additional cost to the accused. The construction of three units in Plot Nos. 415, 416 and 376 were completed in the year 2022, and the units were sold to the buyers. The accused demanded money for completing the construction in Plot No. 377, but the informant declined to do so. This led to the dispute. The firm demanded the outstanding amount of ₹25.00 lakhs for the work ::: Downloaded on - 23/05/2026 12:44:45 :::CIS 5 2026:HHC:19292 done by it. The informant claimed that ₹90.00 lakhs was recoverable from the firm. He lodged a false FIR to compel the .
firm and the partners to meet his unlawful demand. The informant had voluntarily executed various documents. The accused had also filed a civil suit and obtained an interim order. A dispute of a civil nature was being converted into a criminal case, of which is impermissible. The ingredients of the commission of offences punishable under Sections 419, 420, 465 and 120-B of rt the IPC are not satisfied in the present case. Therefore, it was prayed that the present petition be allowed and the FIR and consequential proceedings arising out of the FIR be quashed.
5. The petition is opposed by filing a status report by the State reproducing the contents of the FIR and mentioning the details of the investigation conducted by the police. A reply taking preliminary objection regarding the lack of locus-standi and maintainability was filed. It was asserted on merits that the investigation was still in progress, and no conclusion can be drawn without completing the investigation. Hence, it was prayed that the present petition be dismissed.
::: Downloaded on - 23/05/2026 12:44:45 :::CIS 62026:HHC:19292
6. I have heard Mr Janesh Gupta, learned counsel for the petitioner Mr Ajit Sharma, learned Deputy Advocate General for .
respondent No.1-State and Mr Divya Raj Singh, learned counsel for respondent No.2/informant.
7. Mr Janesh Gupta, learned counsel for the petitioner, submitted that the allegations against the petitioners are false.
of The contents of the FIR do not disclose the commission of any cognizable offence. The continuation of the investigation rt amounts to an abuse of the process of the Court. A civil dispute is being given a colour of criminality, which is impermissible.
Hence, he prayed that the present petition be allowed and the FIR and the consequential proceedings arising out of the FIR be quashed. He relied upon the following judgments in support of his submission:-
(i) Anukul Singh Vs. State of Uttar Pradesh & anr. 2025 LiveLaw (SC) 948;
(ii) R. Nagender Yadav Vs. State of Telangana & anr., Cr.
Appeal No. 2290 of 2022 (Arising out of SLP (Crl.) No. 4629 of 2021, decided on 15.12.2022;
(iii) Sarabjit Kaur Vs. State of Punjab & Anr., Cr. Appeal No. 581 of 2023, decided on 1.3.2023;
::: Downloaded on - 23/05/2026 12:44:45 :::CIS 72026:HHC:19292
(iv) Sanjay Agarwal Vs. State of Odisha & anr., Cr. Appeal Nos. 2593 and 2594 of 2024 (Arising out of SLP (Crl.) No(s). 5303 and 5304 of 2021), decided on 16.4.2024;
.
(v) Naresh Kumar & Anr. Vs. State of Karnataa & Anr., Crl.
Appeal No. 1510 of 2024 (Arising of SLP (Crl.) No. 1570 of 2021), decided on 12.3.2024;
(vi) Commissioner of Police & ors. Vs. Devender Anand & ors.
of Crl. Appeal No. 834 of 2017, decided on 8.8.2019;
8. Mr Ajit Sharma, learned Deputy Advocate General, for rt respondent No.1-State, submitted that the police have completed the investigation and filed the charge sheet before the Court. The Learned Trial Court is seized of the matter, and this Court should not exercise its inherent jurisdiction at this stage. Hence, he prayed that the present petition be dismissed.
9. Mr Divya Raj Singh, learned counsel for respondent No.2/informant adopted the submissions made by Mr Ajitt Sharma, learned Deputy Advocate General, for respondent No. 1/State and prayed that the present petition be dismissed.
10. I have given a considerable thought to the submissions made at the bar and have gone through the records carefully.
::: Downloaded on - 23/05/2026 12:44:45 :::CIS 82026:HHC:19292
11. The law relating to quashing of criminal cases was explained by the Hon'ble Supreme Court in B.N. John v. State of .
U.P., 2025 SCC OnLine SC 7 as under: -
"7. As far as the quashing of criminal cases is concerned, it is now more or less well settled as regards the principles to be applied by the court. In this regard, one may refer to the decision of this Court in State of Haryana v. Ch. Bhajan Lal, of 1992 Supp (1) SCC 335, wherein this Court has summarised some of the principles under which FIR/complaints/criminal cases could be quashed in the following words:
rt "102. In the backdrop of the interpretation of the various relevant provisions of the Code under Chapter XIV and of the principles of law enunciated by this Court in a series of decisions relating to the exercise of the extraordinary power under Article 226 or the inherent powers under Section 482 of the Code which we have extracted and reproduced above, we give the following categories of cases by way of illustration wherein such power could be exercised either to prevent abuse of the process of any court or otherwise to secure the ends of justice, though it may not be possible to lay down any precise, clearly defined and sufficiently channelised and inflexible guidelines or rigid formulae and to give an exhaustive list of myriad kinds of cases wherein such power should be exercised.
(1) Where 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, do not prima facie constitute any offence or make out a case against the accused.
(2) Where the allegations in the first information report and other materials, if any, accompanying the FIR do not disclose a cognizable offence, justifying an investigation by police officers ::: Downloaded on - 23/05/2026 12:44:45 :::CIS 9 2026:HHC:19292 under Section 156(1) of the Code except under an order of a Magistrate within the purview of Section 155(2) of the Code.
.
(3) Where the uncontroverted allegations made in the FIR or complaint and the evidence collected in support of the same do not disclose the commission of any offence and make out a case against the accused.
(4) Where the allegations in the FIR do not constitute a cognizable offence but constitute only a of non-cognizable offence, no investigation is permitted by a police officer without an order of a rt Magistrate as contemplated under Section 155(2) of the Code.
(5) Where the allegations made in the FIR or complaint are so absurd and inherently improbable based on which no prudent person can ever reach a just conclusion that there is sufficient ground for proceeding against the accused.
(6) Where there is an express legal bar engrafted in any of the provisions of the Code or the concerned Act (under which a criminal proceeding is instituted) to the institution and continuance of the proceedings, and/or where there is a specific provision in the Code or the concerned Act, providing efficacious redress for the grievance of the aggrieved party.
(7) Where a criminal proceeding is manifestly attended with mala fide and/or where the proceeding is maliciously instituted with an ulterior motive for wreaking vengeance on the accused and with a view to spite him due to a private and personal grudge." (emphasis added)
8. Of the aforesaid criteria, clause no. (1), (4) and (6) would be of relevance to us in this case.
::: Downloaded on - 23/05/2026 12:44:45 :::CIS 102026:HHC:19292 In clause (1), it has been mentioned that where 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, do not prima facie constitute .
any offence or make out a case against the accused, then the FIR or the complaint can be quashed. As per clause (4), where the allegations in the FIR do not constitute a cognizable offence but constitute only a non- cognizable offence, no investigation is permitted by a police officer without an order dated by the Magistrate as of contemplated under Section 155 (2) of the CrPC, and in such a situation, the FIR can be quashed. Similarly, as provided under clause (6), if there is an rt express legal bar engrafted in any of the provisions of the CrPC or the concerned Act under which the criminal proceedings are instituted, such proceedings can be quashed."
12. This position was reiterated in Ajay Malik v. State of Uttarakhand, 2025 SCC OnLine SC 185, wherein it was observed:
"8. It is well established that a High Court, in exercising its extraordinary powers under Section 482 of the CrPC, may issue orders to prevent the abuse of court processes or to secure the ends of justice. These inherent powers are neither controlled nor limited by any other statutory provision. However, given the broad and profound nature of this authority, the High Court must exercise it sparingly. The conditions for invoking such powers are embedded within Section 482 of the CrPC itself, allowing the High Court to act only in cases of clear abuse of process or where intervention is essential to uphold the ends of justice.
9. It is in this backdrop that this Court, over the course of several decades, has laid down the principles and guidelines that High Courts must follow before quashing criminal proceedings at the threshold, thereby pre-::: Downloaded on - 23/05/2026 12:44:45 :::CIS 11
2026:HHC:19292 empting the Prosecution from building its case before the Trial Court. The grounds for quashing, inter alia, contemplate the following situations : (i) the criminal complaint has been filed with mala fides; (ii) the FIR .
represents an abuse of the legal process; (iii) no prima facie offence is made out; (iv) the dispute is civil in nature; (v.) the complaint contains vague and omnibus allegations;
and (vi) the parties are willing to settle and compound the dispute amicably (State of Haryana v. Bhajan Lal, 1992 Supp (1) SCC 335).
of
13. A similar view was taken in Rajendra Bihari Lal v. State of U.P., 2025 SCC OnLine SC 2265, wherein it was observed:
rt "70. The aforesaid decisions of this Court make it clear that where the High Court is satisfied that the process of any court is being abused or likely to be abused or that the ends of justice would not be secured, it is not only empowered but also obligated under the law to exercise its inherent powers. The provision does not confer any new power on the High Court but rather saves the power which the High Court already possesses, from before the enactment of the legislation, by reason of its very existence. In exercise of its power, it would be legitimate for the High Court to quash any criminal proceedings if the High Court finds that the initiation or continuation of it may lead to abuse of process of court, and quashing of the proceedings would serve the ends of justice."
14. The present petition is to be decided as per the parameters laid down by the Hon'ble Supreme Court.
15. The ingredients of cheating were explained by the Hon'ble Supreme Court in S.W. Palanitkar v. State of Bihar, (2002) 1 SCC 241, as under:
::: Downloaded on - 23/05/2026 12:44:45 :::CIS 122026:HHC:19292 "10. The ingredients of an offence of cheating are: (i) there should be fraudulent or dishonest inducement of a person by deceiving him, (ii)(a) the person so deceived should be induced to deliver any property to any person or to .
consent that any person shall retain any property; or (b) the person so deceived should be intentionally induced to do or omit to do anything which he would not do or omit if he were not so deceived; and (iii) in cases covered by (ii)
(b), the act of omission should cause or is likely to cause damage or harm to the person induced in body, mind, of reputation or property.
11. One of us (D.P. Mohapatra, J.), speaking for the Bench, in Hridaya Ranjan Prasad Verma v. State of Bihar [(2000) 4 SCC 168: 2000 SCC (Cri) 786] on facts of that case, has rt expressed thus: (SCC p. 177, para 15) "15. In determining the question, it has to be kept in mind that the distinction between mere breach of contract and the offence of cheating is a fine one. It depends upon the intention of the accused at the time of inducement, which may be judged by his subsequent conduct, but for this, subsequent conduct is not the sole test. Mere breach of contract cannot give rise to criminal prosecution for cheating unless fraudulent or dishonest intention is shown right at the beginning of the transaction, that is, the time when the offence is said to have been committed. Therefore, it is the intention that is the gist of the offence. To hold a person guilty of cheating, it is necessary to show that he had a fraudulent or dishonest intention at the time of making the promise. From his mere failure to keep up a promise, subsequently, such a culpable intention right at the beginning, that is, when he made the promise, cannot be presumed." (emphasis supplied)
12. Finding that the ingredients of the offence of cheating and its allied offences had not been made out, this Court interfered with the order of the High Court and quashed the criminal proceedings.
::: Downloaded on - 23/05/2026 12:44:45 :::CIS 132026:HHC:19292
13. In G.V. Rao v. L.H.V. Prasad [(2000) 3 SCC 693: 2000 SCC (Cri) 733], this Court in para 7 has stated thus: (SCC pp. 696-97) .
"7. As mentioned above, Section 415 has two parts.
In the first part, the person must 'dishonestly' or 'fraudulently' induce the complainant to deliver any property; in the second part, the person should intentionally induce the complainant to do or omit to do a thing. That is to say, in the first part, inducement must be dishonest or fraudulent. In the of second part, the inducement should be intentional. As observed by this Court in Jaswantrai Manilal Akhaney v. State of Bombay [AIR 1956 SC 575: 1956 Cri LJ 1116], a guilty intention is an essential ingredient rt of the offence of cheating. In order, therefore, to secure the conviction of a person for the offence of cheating, 'mens rea' on the part of that person must be established. It was also observed in Mahadeo Prasad v. State of W.B. [AIR 1954 SC 724: 1954 Cri LJ 1806] that in order to constitute the offence of cheating, the intention to deceive should be in existence at the time when the inducement was offered."(emphasis supplied)
14. In Trisuns Chemical Industry v. Rajesh Agarwal [(1999) 8 SCC 686: 2000 SCC (Cri) 47] dealing with the effect of existence of arbitration clause in the agreement on criminal prosecution on the ground that civil proceedings are also maintainable, this Court has held that quashing of FIR or a complaint exercising power under Section 482 CrPC should be limited to a very extreme exception; merely because an act has a civil profile is not enough to stop action on the criminal side. It is further held that a provision made in the agreement for referring the disputes to arbitration is not an effective substitute for a criminal prosecution when the disputed act constitutes a criminal offence.
::: Downloaded on - 23/05/2026 12:44:45 :::CIS 142026:HHC:19292
16. A similar view was taken in G.V. Rao v. L.H.V. Prasad, (2000) 3 SCC 693, wherein it was observed as under:
.
"7. As mentioned above, Section 415 has two parts. While in the first part, the person must "dishonestly" or "fraudulently" induce the complainant to deliver any property; in the second part, the person should intentionally induce the complainant to do or omit to do a thing. That is to say, in the first part, inducement must be of dishonest or fraudulent. In the second part, the inducement should be intentional. As observed by this Court in Jaswantrai Manilal Akhaney v. State of Bombay [AIR rt 1956 SC 575: 1956 Cri LJ 1116: 1956 SCR 483], a guilty intention is an essential ingredient of the offence of cheating. In order, therefore, to secure the conviction of a person for the offence of cheating, "mens rea" on the part of that person must be established. It was also observed in Mahadeo Prasad v. State of W.B. [AIR 1954 SC 724: 1954 Cri LJ 1806] that in order to constitute the offence of cheating, the intention to deceive should be in existence at the time when the inducement was offered.
8. Thus, so far as the second part of Section 415 is concerned, "property", at no stage, is involved. Here, it is the doing of an act or omission to do an act by the complainant, as a result of intentional inducement by the accused, which is material. Such inducement should result in the doing of an act or omission to do an act as a result of which the person concerned should have suffered or was likely to suffer damage or harm in body, mind, reputation or property. In an old decision of the Allahabad High Court in Empress v. Sheoram [(1882) 2 AWN 237], it was held by Mahmood, J.:
"That to palm off a young woman as belonging to a caste different to the one to which she really belongs, with the object of obtaining money, amounts to the offence of cheating by personation ::: Downloaded on - 23/05/2026 12:44:45 :::CIS 15 2026:HHC:19292 as defined in Section 416 of the Penal Code, 1860, which must be read in the light of the preceding Section 415."
.
17. It was laid down by the Hon'ble Supreme Court in Ram Jas v. State of U.P., (1970) 2 SCC 740 that there should be a fraudulent or dishonest inducement before a person can be held guilty of cheating. It was observed:
of "3. In recording this finding and conviction, the High Court lost sight of the fact that no such charge was framed against the appellant in the trial court. As we have rt indicated above, the persons, who were cheated or attempted to be cheated, referred to in the charges framed against the appellant, were Madan Lal, Chunni Lal, or the office of the Relief and Rehabilitation-cum-Settlement Officer, Saharanpur. There was no charge at all relating to any cheating or attempting to cheat the Oath Commissioner. In fact, the case was never brought to Court with the intention of obtaining a conviction of the appellant for any offence of cheating in respect of the Oath Commissioner. Not only was there no charge in this respect, but, in addition, the appellant, when questioned under Section 342 of the Code of Criminal Procedure after the prosecution's evidence had been recorded, was not asked to explain evidence relating to such a charge of cheating the Oath Commissioner. No doubt, there was mention of the commission of forgery of affidavits; but the mention of the commission of that offence could not possibly lead the appellant to infer that he was liable to be convicted for abetting the offence of cheating the Oath Commissioner. Further, in recording this conviction, the High Court did not even cease to examine in detail whether all the ingredients of the offence had been established by the prosecution's evidence. The only finding of fact was that the appellant, who was known to the Oath ::: Downloaded on - 23/05/2026 12:44:45 :::CIS 16 2026:HHC:19292 Commissioner, wrongly identified some other person as Govind Ram and got the affidavit attested by the Oath Commissioner as if it was being sworn by Govind Ram.
This act of wrong identification committed by the .
appellant cannot amount to the offence of cheating by personation. Cheating is defined in Section 415 IPC, which is as follows:
"Whoever, by deceiving any person, fraudulently or dishonestly induces the person so deceived to deliver any property to any person, or to consent of that any person shall retain any property, or intentionally induces the person so deceived to do or omit to do anything which he would not do or omit if he were not so deceived, and which act or rt omission causes or is likely to cause damage or harm to that person in body, mind, reputation or property, is said to 'cheat'."
The ingredients required to constitute the offence of cheating are--
(i) there should be fraudulent or dishonest inducement of a person by deceiving him;
(ii)(a) the person so deceived should be induced to deliver any property to any person, or to consent that any person shall retain any property; or
(b) the person so deceived should be intentionally induced to do or omit to do anything which he would not do or omit if he were not so deceived; and
(iii) in cases covered by (ii)(b), the act or omission should cause or is likely to cause damage or harm to the person induced in body, mind, reputation or property.
4. In the present case, the finding of fact recorded only shows that the Oath Commissioner was induced to attest the affidavit by the deception practised by the appellant in wrongly identifying a person as Govind Ram when he was in fact not Govind Ram. That act done by the Oath ::: Downloaded on - 23/05/2026 12:44:45 :::CIS 17 2026:HHC:19292 Commissioner of attesting the affidavit could not, however, possibly cause any damage or harm to the Oath Commissioner in body, mind, reputation or property. The Oath Commissioner was obviously not induced to deliver .
any property to anybody by this wrong identification, nor was he induced to consent that any person should retain any property. Thus, the facts found did not constitute the offence of cheating at all. The conviction for an offence under Section 419, substantively or with the aid of Section 109 IPC, could only have been justified if the facts proved of constituted all the ingredients of the offence of cheating. In recording the conviction, the High Court neglected to see whether all those ingredients were proved. On the face of it, though the Oath Commissioner was induced to attest rt the affidavit by wrong identification made by the appellant, there was no likelihood of any damage or harm to him in body, mind, reputation or property, so that the Oath Commissioner was never cheated. Clearly, therefore, the High Court fell into an error in recording the conviction of the appellant for the offence under Section 419, read with Section 109 IPC and substituting that conviction in place of the conviction for offences for which he had been punished by the trial court.
18. Similar is the judgment in V.Y. Jose v. State of Gujarat, (2009) 3 SCC 78, wherein it was observed: -
"14. An offence of cheating cannot be said to have been made out unless the following ingredients are satisfied:
(i) deception of a person either by making a false or misleading representation or by other action or omission;
(ii) fraudulently or dishonestly inducing any person to deliver any property, or to consent that any person shall retain any property and finally intentionally inducing that person to do or omit to do anything which he would not do or omit.::: Downloaded on - 23/05/2026 12:44:45 :::CIS 18
2026:HHC:19292 For the purpose of constituting an offence of cheating, the complainant is required to show that the accused had fraudulent or dishonest intentions at the time of making a promise or representation. Even in a case where .
allegations are made in regard to failure on the part of the accused to keep his promise, in the absence of a culpable intention at the time of making the initial promise being absent, no offence under Section 420 of the Penal Code can be said to have been made out."
19. This position was reiterated in Raju Krishna of Shedbalkar v. State of Karnataka, 2024 SCC OnLine SC 200, wherein it was observed:rt "7. A perusal of the aforesaid provision shows that the offence of cheating is in two parts. The first is where a person fraudulently or dishonestly deceives another in inducing that person to deliver any property to any person, etc. The second part of the offence would be made out if somebody is deceived to do an act which causes damage or harm to that person, "in body, mind, or reputation or property, " and is said to have cheated. Time and again, this Court has reiterated that in order to make out an offence under cheating, the intention to cheat or deceive should be right from the beginning. By no stretch of the imagination, this is even reflected in the complaint made by the informant.
8. In the case of Hridaya Ranjan Prasad Verma v. State of Bihar (2000) 4 SCC 168, this Court held as under:
"15. In determining the question, it has to be kept in mind that the distinction between mere breach of contract and the offence of cheating is a fine one. It depends upon the intention of the accused at the time of inducement, which may be judged by his subsequent conduct, but for this, subsequent conduct is not the sole test. Mere breach of contract cannot give rise to criminal prosecution for cheating unless fraudulent or ::: Downloaded on - 23/05/2026 12:44:45 :::CIS 19 2026:HHC:19292 dishonest intention is shown right at the beginning of the transaction, that is, the time when the offence is said to have been committed. Therefore, it is the intention that is the gist of the offence. To hold a person .
guilty of cheating, it is necessary to show that he had a fraudulent or dishonest intention at the time of making the promise. From his mere failure to keep up a promise, subsequently, such a culpable intention right at the beginning, that is, when he made the promise, cannot be presumed."(Emphasis supplied) of
9. Further, in the case of Indian Oil Corporation v. NEPC India Ltd. (2006) 6 SCC 736, this position was reiterated in the following manner:
rt
33. The High Court has held that a mere breach of contractual terms would not amount to cheating unless the fraudulent or dishonest intention is shown right at the beginning of the transaction, and in the absence of an allegation that the accused had a fraudulent or dishonest intention while making a promise, there is no "cheating". The High Court has relied on several decisions of this Court wherein this Court has held that dishonest intent at the time of making the promise/inducement is necessary, in addition to the subsequent failure to fulfil the promise. Illustrations (f) and
(g) to Section 415 make this position clear:
"(f) A intentionally deceives Z into a belief that A means to repay any money that Z may lend to him and thereby dishonestly induces Z to lend him money, A not intending to repay it. A cheats.
(g) A intentionally deceives Z into a belief that A means to deliver to Z a certain quantity of indigo plant which he does not intend to deliver, and thereby dishonestly induces Z to advance money upon the faith of such delivery, A cheats; but if A, at the time of obtaining the money, intends to deliver the indigo plant, and afterwards breaks his contract and does not deliver it, he does not cheat, but is ::: Downloaded on - 23/05/2026 12:44:45 :::CIS 20 2026:HHC:19292 liable only to a civil action for breach of contract."(emphasis supplied).
.
20. There is no whisper in the FIR that the petitioners had a dishonest intention to begin with. The dishonest intention cannot be inferred from failure to keep the promise or fulfil the contract. The FIR only mentions that the accused Gaurav Nayyar of represented himself to be a partner, but he was not a partner. It is not disputed that Nayyar Builder and Contractor had executed rt the work. The money was paid to them. The dispute is regarding the extent of the work to be done by the contractors and the money payable to them. Therefore, it was not a case where any false representation was made. The accused has specifically stated that Gaurav Nayyar was acting on behalf of the firm and he was authorised to do so. The money was credited to the account of the firm and not to the personal account of Gaurav Nayyar.
Therefore, it cannot be said that any false representation was made regarding the identity of Gaurav Nayyar. The dispute between the parties appears to be a civil dispute regarding the payment of the money, which is being given a colour of criminal proceedings by filing an FIR for the commission of an offence punishable under Section 420 of the IPC. It was laid down by the ::: Downloaded on - 23/05/2026 12:44:45 :::CIS 21 2026:HHC:19292 Hon'ble Supreme Court in R.K. Vijayasarathy v. Sudha Seetharam, (2019) 16 SCC 739: (2020) 2 SCC (Cri) 454: 2019 SCC OnLine SC 208 .
that powers under Section 482 of CrPC are to be exercised sparingly, but where the dispute of Civil nature was being given a cloak of criminal proceedings, the High Court should not hesitate to exercise the power. It was observed at page 749:
of
28. The jurisdiction under Section 482 of the Code of Criminal Procedure has to be exercised with care. In the rt exercise of its jurisdiction, a High Court can examine whether a matter which is essentially of a civil nature has been given the cloak of a criminal offence. Where the ingredients required to constitute a criminal offence are not made out from a bare reading of the complaint, the continuation of the criminal proceeding will constitute an abuse of the process of the court.
21. It was laid down by Hon'ble Supreme Court in Sarabjit Kaur v. State of Punjab, (2023) 5 SCC 360: 2023 SCC OnLine SC 210 that a breach of contract does not give rise to a criminal liability.
It was observed at page 363: -
13. A breach of contract does not give rise to criminal prosecution for cheating unless fraudulent or dishonest intention is shown right at the beginning of the transaction. Merely on the allegation of failure to keep up promise will not be enough to initiate criminal proceedings....The entire idea seems to be to convert a civil dispute into criminal and put pressure on the appellant for return of the amount allegedly paid. The criminal courts are not meant to be used for settling scores or pressurise parties to settle civil disputes. Wherever ingredients of ::: Downloaded on - 23/05/2026 12:44:45 :::CIS 22 2026:HHC:19292 criminal offences are made out, criminal courts have to take cognizance.
.
22. Section 465 has been added because Gaurav Nayyar was neither authorised nor a partner of the firm. It was held in Mohd. Ibrahim v. State of Bihar, (2009) 8 SCC 751 , that execution of of the sale deed by a person by describing himself as an owner does not amount to forgery. It was observed: -
rt
9. Let us first consider whether the complaint averments, even assuming to be true, make out the ingredients of the offences punishable either under Section 467 or Section 471 of the Penal Code.
10. Section 467 (insofar as it is relevant to this case) provides that whoever forges a document which purports to be a valuable security shall be punished with imprisonment for life or with imprisonment of either description for a term which may extend to ten years and shall also be liable to fine. Section 471, relevant to our purpose, provides that whoever fraudulently or dishonestly uses as genuine any document which he knows or has reason to believe to be a forged document, shall be punished in the same manner as if he had forged such document.
11. Section 470 defines a forged document as a false document made by forgery. The term "forgery" used in these two sections is defined in Section 463. Whoever makes any false documents with the intent to cause damage or injury to the public or any person, or to support any claim or title, or to cause any person to part with property, or to enter into an express or implied contract, or with the intent to commit fraud or that the fraud may be committed, commits forgery.::: Downloaded on - 23/05/2026 12:44:45 :::CIS 23
2026:HHC:19292
12. Section 464 defining "making a false document" is extracted below:
"464. Making a false document.--A person is said to .
make a false document or false electronic record--
First.--Who dishonestly or fraudulently--
(a) makes, signs, seals or executes a document or part of a document;
(b) makes or transmits any electronic record or part of any electronic record;
of
(c) affixes any digital signature on any electronic record;
(d) makes any mark denoting the execution of a rt document or the authenticity of the digital signature, with the intention of causing it to be believed that such document or a part of document, electronic record or digital signature was made, signed, sealed, executed, transmitted or affixed by or by the authority of a person by whom or by whose authority he knows that it was not made, signed, sealed, executed or affixed; or Secondly,--Who, without lawful authority, dishonestly or fraudulently, by cancellation or otherwise, alters a document or an electronic record in any material part thereof, after it has been made, executed or affixed with a digital signature either by himself or by any other person, whether such person be living or dead at the time of such alteration; or Thirdly.--Who dishonestly or fraudulently causes any person to sign, seal, execute or alter a document or an electronic record or to affix his digital signature on any electronic record knowing that such person by reason of unsoundness of mind or intoxication cannot, or that by reason of deception practised upon him, he does not know the contents ::: Downloaded on - 23/05/2026 12:44:45 :::CIS 24 2026:HHC:19292 of the document or electronic record or the nature of the alteration.
Explanation 1.--A man's signature of his own name .
may amount to forgery.
Explanation 2.--The making of a false document in the name of a fictitious person, intending it to be believed that the document was made by a real person, or in the name of a deceased person, intending it to be believed that the document was made by the person in his lifetime, may amount to of forgery.
[Note.-- The words 'digital signature' wherever they occur were substituted by the words 'electronic rt signature' by the Amendment Act 10 of 2009. (emphasis supplied)
13. The condition precedent for an offence under Sections 467 and 471 is a forgery. The condition precedent for forgery is making a false document (or false electronic record or part thereof). This case does not relate to any false electronic record. Therefore, the question is whether the first accused, in executing and registering the two sale deeds purporting to sell a property (even if it is assumed that it did not belong to him), can be said to have made and executed false documents, in collusion with the other accused.
14. An analysis of Section 464 of the Penal Code shows that it divides false documents into three categories:
1. The first is where a person dishonestly or fraudulently makes or executes a document with the intention of causing it to be believed that such a document was made or executed by some other person, or by the authority of some other person, by whom or by whose authority he knows it was not made or executed.
2. The second is where a person dishonestly or fraudulently, by cancellation or otherwise, alters a ::: Downloaded on - 23/05/2026 12:44:45 :::CIS 25 2026:HHC:19292 document in any material part, without lawful authority, after it has been made or executed by either himself or any other person.
.
3. The third is where a person dishonestly or fraudulently causes any person to sign, execute or alter a document knowing that such person could not, by reason of (a) unsoundness of mind; or (b) intoxication; or (c) deception practised upon him, know the contents of the document or the nature of the alteration.
of In short, a person is said to have made a "false document" if (i) he made or executed a document claiming to be someone else or authorised by someone rt else; or (ii) he altered or tampered with a document; or
(iii) he obtained a document by practising deception, or from a person not in control of his senses.
15. The sale deeds executed by the first appellant clearly and obviously do not fall under the second and third categories of "false documents". It, therefore, remains to be seen whether the claim of the complainant that the execution of sale deeds by the first accused, who was in no way connected with the land, amounted to committing forgery of the documents with the intention of taking possession of the complainant's land (and that Accused 2 to 5 as the purchaser, witness, scribe and stamp vendor, colluded with the first accused in execution and registration of the said sale deeds) would bring the case under the first category.
16. There is a fundamental difference between a person executing a sale deed claiming that the property conveyed is his property, and a person executing a sale deed by impersonating the owner or falsely claiming to be authorised or empowered by the owner to execute the deed on the owner's behalf. When a person executes a document conveying a property, describing it as his, there are two possibilities. The first is that he bona fide believes that the property actually belongs to him. The ::: Downloaded on - 23/05/2026 12:44:45 :::CIS 26 2026:HHC:19292 second is that he may be dishonestly or fraudulently claiming it to be his, even though he knows that it is not his property. But to fall under the first category of "false documents", it is not sufficient that a document has been .
made or executed dishonestly or fraudulently. There is a further requirement that it should have been made with the intention of causing it to be believed that such a document was made or executed by, or by the authority of a person, by whom or by whose authority he knows that it was not made or executed.
of
17. When a document is executed by a person claiming a property which is not his, he is not claiming that he is someone else, nor is he claiming that he is authorised by someone else. Therefore, execution of such a document rt (purporting to convey some property of which he is not the owner) is not execution of a false document as defined under Section 464 of the Code. If what is executed is not a false document, there is no forgery. If there is no forgery, then neither Section 467 nor Section 471 of the Code is attracted.
23. It was further held in Mohd. Ibrahim's case (supra), that a Sale Deed executed conveying a property not owned by the seller may amount to cheating to the purchaser but not to any other person. It was observed:-
18. Let us now examine whether the ingredients of an offence of cheating are made out. The essential ingredients of the offence of "cheating" are as follows:
(i) deception of a person either by making a false or misleading representation or by dishonest concealment or by any other act or omission;
(ii) fraudulent or dishonest inducement of that person to either deliver any property or to consent to the retention thereof by any person or to intentionally induce that ::: Downloaded on - 23/05/2026 12:44:45 :::CIS 27 2026:HHC:19292 person so deceived to do or omit to do anything which he would not do or omit if he were not so deceived; and
(iii) such act or omission causing or is likely to cause .
damage or harm to that person in body, mind, reputation or property.
19. To constitute an offence under Section 420, there should not only be cheating, but as a consequence of such cheating, the accused should have dishonestly induced the person deceived
(i) to deliver any property to any person, or of
(ii) to make, alter or destroy wholly or in part a valuable security (or anything signed or sealed and which is capable of being converted into a valuable security).
rt
20. When a sale deed is executed conveying a property claiming ownership thereto, it may be possible for the purchaser under such a sale deed to allege that the vendor has cheated him by making a false representation of ownership and fraudulently induced him to part with the sale consideration. But in this case, the complaint is not by the purchaser. On the other hand, the purchaser is made a co-accused.
21. It is not the case of the complainant that any of the accused tried to deceive him either by making a false or misleading representation or by any other action or omission, nor is it his case that they offered him any fraudulent or dishonest inducement to deliver any property or to consent to the retention thereof by any person or to intentionally induce him to do or omit to do anything which he would not do or omit if he were not so deceived. Nor did the complainant allege that the first appellant pretended to be the complainant while executing the sale deeds. Therefore, it cannot be said that the first accused, by the act of executing sale deeds in favour of the second accused, the second accused, by reason of being the purchaser, or the third, fourth and fifth accused, by reason of being the witness, scribe and stamp vendor in regard to the sale deeds, deceived the complainant in any manner.
::: Downloaded on - 23/05/2026 12:44:45 :::CIS 282026:HHC:19292
22. As the ingredients of cheating as stated in Section 415 are not found, it cannot be said that there was an offence punishable under Sections 417, 418, 419 or 420 of the Code.
.
23. When we say that the execution of a sale deed by a person, purporting to convey a property which is not his, as his property, is not making a false document and therefore not forgery, we should not be understood as holding that such an act can never be a criminal offence. If a person sells a property knowing that it does not belong to him and thereby defrauds the person who purchased the property, the person defrauded, that is, the of purchaser, may complain that the vendor committed the fraudulent act of cheating. But a third party who is not the purchaser under the deed may not be able to make such a complaint.
rt
24. The term "fraud" is not defined in the Code. The dictionary definition of "fraud" is "deliberate deception, treachery or cheating intended to gain advantage". Section 17 of the Contract Act, 1872, defines "fraud" with reference to a party to a contract.
25. In Vimla (Dr.) v. Delhi Admn. [AIR 1963 SC 1572] This Court explained the meaning of the expression "defraud" thus: (AIR pp. 1576-77, para 14) "14. ... the expression 'defraud' involves two elements, namely, deceit and injury to the person deceived. Injury is something other than economic loss, that is, deprivation of property, whether movable or immovable, or of money, and it will include any harm whatever caused to any person in body, mind, reputation or such others. In short, it is a non-economic or non-pecuniary loss. A benefit or advantage to the deceiver will almost always cause loss or detriment to the deceived. Even in those rare cases where there is a benefit or advantage to the deceiver, but no corresponding loss to the deceived, the second condition is satisfied."
The above definition was, in essence, reiterated in State of U.P. v. Ranjit Singh [(1999) 2 SCC 617: 1999 SCC (Cri) 293].
26. The Penal Code, however, defines "fraudulently", an adjective form of the word "fraud" in Section 25, as follows:
::: Downloaded on - 23/05/2026 12:44:45 :::CIS 292026:HHC:19292 "25. 'Fraudulently.--A person is said to do a thing fraudulently if he does that thing with intent to defraud but not otherwise."
.
27. The term "fraudulently" is mostly used with the term "dishonestly", which is defined in Section 24 as follows:
"24. 'Dishonestly'.--Whoever does anything with the intention of causing wrongful gain to one person or wrongful loss to another person is said to do that thing 'dishonestly'."
of 28 [Ed.: Para 28 corrected vide Official Corrigendum No. F.3/Ed.B.J./149/2009 dated 6-10-2009. To "defraud" or do something fraudulently is not, by itself, made an offence under the Penal Code, but various acts when done fraudulently (or rt fraudulently and dishonestly) are made offences. These include:
(i) Fraudulent removal or concealment of property (Sections 206, 421 and 424).
(ii) Fraudulent claim to property to prevent seizure (Section 207).
(iii) Fraudulent suffering or obtaining a decree (Sections 208 and 210).
(iv) Fraudulent possession/delivery of counterfeit coin (Sections 239, 240, 242 and 243).
(v) Fraudulent alteration/diminishing weight of the coin (Sections 246 to 253).
(vi) Fraudulent acts relating to stamps (Sections 255 to
261).
(vii) Fraudulent use of false instrument/weight/measure (Sections 264 to 266).
(viii) Cheating (Sections 415 to 420).
(ix) Fraudulent prevention of debt being available to creditors (Section 422).
(x) Fraudulent execution of a deed of transfer containing a false statement of consideration (Section 423).
::: Downloaded on - 23/05/2026 12:44:45 :::CIS 302026:HHC:19292
(xi) Forgery, making or executing a false document (Sections 463 to 471 and 474).
(xii) Fraudulent cancellation/destruction of valuable .
security, etc. (Section 477).
(xiii) Fraudulently going through the marriage ceremony (Section 496).
It follows, therefore, that by merely alleging or showing that a person acted fraudulently, it cannot be assumed that he committed an offence punishable under the Code or any other of law unless that fraudulent act is specified to be an offence under the Code or other law."
24. In Mir Nagvi Askari Vs CBI 2009 (15) SCC 643, the accused rt was charged with making false entries in the record of the bank. It was laid down by the Hon'ble Supreme Court that making wrong entries by itself will not attract criminal liability unless it is proved that the document was false within the meaning of Section 464 of IPC. It was observed:-
"[229] A person is said to make a false document or record if he satisfies one of the three conditions as noticed hereinbefore and provided for under the said section. The first condition being that the document has been falsified with the intention of causing it to be believed that such a document has been made by a person, by whom the person falsifying the document knows that it was not made. Clearly, the documents in question in the present case, even if it be assumed to have been made dishonestly or fraudulently, had not been made with the intention of causing it to be believed that they were made by or under the authority of someone else.
[230] The second criterion of the section deals with a case where a person without lawful authority alters a document after it has been made. There has been no allegation of ::: Downloaded on - 23/05/2026 12:44:45 :::CIS 31 2026:HHC:19292 alteration of the voucher in question after they have been made. Therefore, in our opinion, the second criterion of the said section is also not applicable to the present case.
.
[231] The third and final condition of Section 464 deals with a document, signed by a person who, due to his mental capacity, does not know the contents of the documents which were made, i.e. because of intoxication or unsoundness of mind, etc. Such is also not the case before us. Indisputably, therefore, the accused before us could not have been convicted for the making of a false document.
of [232] The learned Special Judge, therefore, in our opinion, erred in holding that the accused had prepared a false document, which clearly, having regard to the provisions of the rt law, could not have been done.
[233] Further, the offence of forgery deals with the making of a false document with the specific intentions enumerated therein. The said section has been reproduced below. "463. Forgery.--Whoever makes any false documents or electronic record part of a document or electronic record with, intent to cause damage or injury], to the public or any person, or to support any claim or title, or to cause any person to part with property, or to enter into any express or implied contract, or with intent to commit fraud or that fraud may be committed, commits forgery."
[234] However, since we have already held that the commission of the said offence has not been convincingly established, the accused could not have been convicted for the offence of forgery. The definition of "false document" is a part of the definition of "forgery". Both must be read together. [Dr. Vimla v. Delhi Administration, 1963 Supp2 SCR 585].
25. This question was also considered in Sheila Sebastian versus R. Jawaharaj & Anr ETC. 2018 (7) SCC 581, and it was held that unless the ingredients of Section 464 of IPC are satisfied, a person cannot be convicted of the commission of an offence punishable under Section ::: Downloaded on - 23/05/2026 12:44:45 :::CIS 32 2026:HHC:19292 465 of IPC. It was observed:-
"[26] The definition of "false document" is a part of the .
definition of "forgery". Both must be read together. 'Forgery' and 'Fraud' are essentially matters of evidence which could be proved as a fact by direct evidence or by inferences drawn from proved facts. In the case at hand, there is no finding recorded by the trial Court that the respondents have made any false document or part of the document/record to execute the mortgage deed under the guise of that 'false document'. Hence, of neither respondent no.1 nor respondent no.2 can be held as makers of the forged documents. It is the imposter who can be said to have made the false document by committing forgery. In such an event, the trial court, as well as the appellate court, rt misguided themselves by convicting the accused. Therefore, the High Court has rightly acquitted the accused based on the settled legal position, and we find no reason to interfere with the same".
26. It was laid down in Bandekar Bros. (P) Ltd. v. Prasad Vassudev Keni, (2020) 20 SCC 1 : (2022) 1 SCC (Cri) 626: 2020 SCC OnLine SC 707, that making false debit notes to claim the amount mentioned in them will not amount to forgery as is understood in law. It was observed:
"50. Section 463 IPC speaks of "forgery" as being the making of a "false document" or "false electronic record", or a part thereof, to do the various things that are stated in that section. Unless a person is said to make a false document or electronic record, Section 463 does not apply at all. The making of a "false document" is then dealt with in Section 464 IPC. On the facts of the present case, we are not concerned with the categories of false documents identified under the heads "Secondly" and "Thirdly" of Section 464. Shri Mishra states that the making of the debit notes by the respondents in order to falsely claim amounts owing to them would fall within the "First" category under Section 464.
51. The "First" category of Section 464 makes it clear that anyone who dishonestly or fraudulently makes or executes a document with the intention of causing it to be believed that such document ::: Downloaded on - 23/05/2026 12:44:45 :::CIS 33 2026:HHC:19292 was made or executed by or by the authority of a person by whom or by whose authority he knows that it was not made, can be said to make a false document. Several judgments of this Court have held that, assuming dishonesty or fraud, the second ingredient of the .
"First" category of Section 464 is that the document itself must be made by or by the authority of a person by whom or by whose authority the person who creates the forgery knows that it was not made. If the second ingredient is found missing, the offence of forgery is not made out at all. Thus, in Devendra v. State of U.P. [Devendra v. State of U.P., (2009) 7 SCC 495 : (2009) 3 SCC (Civ) 190 : (2009) 3 SCC (Cri) 461], this Court set out the following facts :
of (SCC p. 499, paras 5-6) "5. On or about 22-8-1997, a sale deed was executed by Appellants 1 and 2 in favour of Appellants 3 and 4. On 24-8-
rt 2005, a suit was filed by Respondent 2 and others for cancelling the aforesaid deed of sale dated 22-8-1997, which was registered as Civil Suit No. 382 of 2005. The said suit is still pending in the Court of the learned Civil Judge (Junior Division), Ghaziabad. In the said suit, however, it was averred that Solhu had four sons, whereas in Suit No. 135 of 1982, it was stated that Solhu had five sons. The appellants filed an application under Order 9 Rule 13 read with Section 151 of the Code of Civil Procedure before the Court of the Deputy District Magistrate (First Class), Ghaziabad, praying for dismissal of Suit No. 135 of 1982. An application for impleadment was also filed by the appellants in Civil Miscellaneous Writ Petition No. 17667 of 1985.
6. On or about 21-9-2005, Respondent 2 filed an application in Police Station Kavinagar, Ghaziabad, wherein the City Magistrate, by an order dated 17-9-2005, passed an order to hear the complainant and register a first information report. Thereafter, Respondent 2 filed a first information report at Police Station Sahni Gate on 21-9-2005. The appellants filed an application for quashing the said first information report before the High Court. It was marked as Criminal Miscellaneous Writ Petition No. 10568 of 2005."
52. This Court held that the sale deed executed did not constitute a "false document" under Section 464 IPC as follows : (Devendra ::: Downloaded on - 23/05/2026 12:44:45 :::CIS 34 2026:HHC:19292 case [Devendra v. State of U.P., (2009) 7 SCC 495 : (2009) 3 SCC (Civ) 190 : (2009) 3 SCC (Cri) 461], SCC pp. 502-503, paras 18-20) "18. Section 463 of the Penal Code reads as follows:
.
'463. Forgery.--Whoever makes any false documents or false electronic record or part of a document or electronic record, with intent to cause damage or injury, to the public or any person, or to support any claim or title, or to cause any person to part with property, or to enter into any express or implied contract, or with intent to commit fraud or that fraud of may be committed, commits forgery.' According to Mr Das, making a false document to support any claim over title would constitute forgery within the meaning of the said provision and as a document was created for the rt purpose of showing one-third share in the joint property by the appellants, although they were not entitled to do so, they must be held to have committed an offence.
19. Making of any false document, in view of the definition of "forgery", is the sine qua non thereof. What would amount to the making of a false document is specified in Section 464 thereof. What is, therefore, necessary is to execute a document with the intention of causing it to be believed that such a document inter alia was made by the authority of a person by whom or by whose authority he knows that it was not made.
20. The appellants are the owners of the property. They have executed a sale deed. Execution of the deed of sale is not denied. If somebody is aggrieved by the false assertions made in the said sale deed, it would be the vendees and not the co- sharers. The appellants have not been alleged to be guilty of creating any false document."
53. In Mohd. Ibrahim v State of Bihar [Mohd. Ibrahim v. State of Bihar, (2009) 8 SCC 751 : (2009) 3 SCC (Cri) 929], it was held that the execution of a sale deed by somebody in his own name qua property which is not his does not constitute making a "false document" under Section 464 IPC, because he does not impersonate the owner or falsely claim to be authorised or ::: Downloaded on - 23/05/2026 12:44:45 :::CIS 35 2026:HHC:19292 empowered by the owner to execute the deed on the owner's behalf. The Court held : (SCC pp. 756-57, paras 13-17) "13. The condition precedent for an offence under Sections .
467 and 471 is a forgery. The condition precedent for forgery is making a false document (or false electronic record or part thereof). This case does not relate to any false electronic record. Therefore, the question is whether the first accused, in executing and registering the two sale deeds purporting to sell a property (even if it is assumed that it did not belong to him), can be said to have made and executed false of documents, in collusion with the other accused.
14. An analysis of Section 464 of the Penal Code shows that it divides false documents into three categories:
1. The first is where a person dishonestly or rt fraudulently makes or executes a document with the intention of causing it to be believed that such a document was made or executed by some other person, or by the authority of some other person, by whom or by whose authority he knows it was not made or executed.
2. The second is where a person dishonestly or fraudulently, by cancellation or otherwise, alters a document in any material part, without lawful authority, after it has been made or executed by either himself or any other person.
3. The third is where a person dishonestly or fraudulently causes any person to sign, execute or alter a document knowing that such person could not, by reason of (a) unsoundness of mind; (b) intoxication; or
(c) deception practised upon him, know the contents of the document or the nature of the alteration.
In short, a person is said to have made a "false document" if
(i) he made or executed a document claiming to be someone else or authorised by someone else; or (ii) he altered or tampered with a document; or (iii) he obtained a document by practising deception, or from a person not in control of his senses.
::: Downloaded on - 23/05/2026 12:44:45 :::CIS 362026:HHC:19292
15. The sale deeds executed by the first appellant clearly and obviously do not fall under the second and third categories of "false documents". It, therefore, remains to be seen whether the claim of the complainant that the execution of sale deeds .
by the first accused, who was in no way connected with the land, amounted to committing forgery of the documents with the intention of taking possession of the complainant's land (and that Accused 2 to 5 as the purchaser, witness, scribe and stamp vendor, colluded with the first accused in execution and registration of the said sale deeds) would bring the case under the first category.
of
16. There is a fundamental difference between a person executing a sale deed claiming that the property conveyed is his property, and a person executing a sale deed by rt impersonating the owner or falsely claiming to be authorised or empowered by the owner to execute the deed on the owner's behalf. When a person executes a document conveying a property, describing it as his, there are two possibilities. The first is that he bona fide believes that the property actually belongs to him. The second is that he may be dishonestly or fraudulently claiming it to be his, even though he knows that it is not his property. But to fall under the first category of "false documents", it is not sufficient that a document has been made or executed dishonestly or fraudulently. There is a further requirement that it should have been made with the intention of causing it to be believed that such a document was made or executed by, or by the authority of a person, by whom or by whose authority he knows that it was not made or executed.
17. When a document is executed by a person claiming a property which is not his, he is not claiming that he is someone else, nor is he claiming that he is authorised by someone else. Therefore, execution of such a document (purporting to convey some property of which he is not the owner) is not execution of a false document as defined under Section 464 of the Code. If what is executed is not a false document, there is no forgery. If there is no forgery, then neither Section 467 nor Section 471 of the Code is attracted."
::: Downloaded on - 23/05/2026 12:44:45 :::CIS 372026:HHC:19292
27. Therefore, when the document was signed by a person describing himself as a partner who was authorised by .
other partners, it would not constitute an offence of forgery.
28. Therefore, the FIR does not disclose the commission of any cognizable offence, and the continuation of the criminal proceedings cannot be permitted. Hence, the present petition is of allowed, and the FIR No. 26, dated 28.2.2024, registered at Police Station Gagret, District Una, H.P., for the commission of offences rt punishable under Section 420 and 120-B of IPC and consequential proceedings arising out of it are ordered to be quashed qua the petitioners.
29. The observations made herein before shall remain confined to the disposal of the petition and will have no bearing whatsoever on the merits of the case.
(Rakesh Kainthla) Judge 22nd May, 2026 (Chander) ::: Downloaded on - 23/05/2026 12:44:45 :::CIS