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 0]

Karnataka High Court

Sri B K Sanjay Krishnamurthy vs The State Of Karnataka By on 13 October, 2025

Author: S.R.Krishna Kumar

Bench: S.R.Krishna Kumar

                                               -1-
                                                             NC: 2025:KHC:40312
                                                        CRL.P No. 6311 of 2024


               HC-KAR




                    IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                        DATED THIS THE 13TH DAY OF OCTOBER, 2025

                                           BEFORE
                      THE HON'BLE MR. JUSTICE S.R.KRISHNA KUMAR
                   CRIMINAL PETITION NO. 6311 OF 2024 (482(Cr.PC) / 528(BNSS)

              BETWEEN:

              SRI B K SANJAY KRISHNAMURTHY
              S/O LATE B R KRISHNAMURTHY,
              AGED ABOUT 49 YEARS,
              NO 32, 1ST FLOOR, 10TH C MAIN,
              1ST BLOCK, JAYANAGAR,
              BENGALURU - 560 011.
                                                                      ...PETITIONER
              (BY SRI. A. RAVISHANKAR, ADV. FOR SRI. BIJOY.K, ADV.)
              AND:

              1.     THE STATE OF KARNATAKA BY
                     SIDDAPURA POLICE
                     REPRESENTED BY
                     LEARNED STATE PUBLIC PROSECUTOR,
Digitally            HIGH COURT BUILDINGS,
signed by            BENGALURU - 560 001.
CHANDANA
BM            2.     SRI PRADOSH P HATTIKUDUR
Location:            S/O LATE SRI H PRAMOD KUMAR,
High Court of        AGED ABOUT 40 YEARS,
Karnataka            R/AT NO 3386, 5TH CROSS,
                     GAYATHRI NAGARA,
                     BENGALURU - 560 021.
                                                                 ...RESPONDENTS
              (BY SRI. K.NAGESHWARAPPA, HCGP FOR R-1
                  SRI. H.K. SREEVASTHAVA, ADVOCATE FOR R-2)

                   THIS CRL.P IS FILED U/S.482 CR.P.C PRAYING TO QUASH THE
              FIR REGISTERED AGAINST THE PETITIONER IN CR.NO.224/2023 BY
              SIDDAPURA POLICE, BENGALURU CITY (RESPONDENT NO.1), FOR THE
              OFFENCE P/SU/ 406,419,420,465,468,471 OF IPC CURRENTLY PENDING
              BEFORE THE 4th ACMM BENGALURU CITY, BENGALURU. THE QUASHING
                                  -2-
                                                NC: 2025:KHC:40312
                                           CRL.P No. 6311 of 2024


 HC-KAR



IS SOUGHT ON GROUNDS THAT THE FIR IS BASELESS, DRIVEN BY
MALICIOUS INTENT AND CONSTITUTES AN ABUSE OF THE LEGAL
PROCESS, THEREBY WARRANTING INTERVENTION.
     THIS PETITION IS BEING HEARD AND RESERVED ON 16.07.2025
COMING ON FOR PRONOUNCEMENT OF ORDERS THIS DAY, THE
COURT MADE THE FOLLOWING:-

CORAM: HON'BLE MR. JUSTICE S.R.KRISHNA KUMAR


                            CAV ORDER
      This petition by the sole accused seeks quashing of the

impugned FIR and complaint registered by the 1st respondent -

Police as Crime No.224/2023 dated 28.08.2023, pursuant to the

complaint given by the 2nd respondent - de facto complainant for

alleged offences punishable under Sections 406, 419, 420, 465,

468 and 471 IPC and for other reliefs.


      2. The material on record discloses that the 2nd respondent -

de facto complainant filed the aforesaid complaint against the

petitioner, who is a lawyer by profession interalia alleging that the

petitioner was guilty of the aforesaid offences. It was alleged that

the 2nd respondent approached the petitioner in relation to filing a

suit before the City Civil Court and in that context, the petitioner is

alleged to have collected a sum of Rs.9,37,000/- towards court fee

by way of 5 installments during the period 2014-2016 and a sum of

Rs.1,25,000/- towards the professional fee of the petitioner. It was
                                  -3-
                                                NC: 2025:KHC:40312
                                           CRL.P No. 6311 of 2024


 HC-KAR




further alleged that despite several requests, the petitioner did not

furnish details of the cases to the 2nd respondent, who came to

know about the same only in the year 2017 and upon enquiries, the

2nd respondent learnt that the petitioner had forged the signatures

of the 2nd respondent and instituted two suits in O.S.No.2358/2016

and O.S.No.2537/2017 against the 2nd respondent's                sister

Smt.Dhanashree and others. It was also alleged that despite

having collected the aforesaid sums from the 2nd respondent

towards court fee, petitioner had paid only Rs.225/- towards court

fee in relation to the said suits and that the petitioner was guilty of

fraud, breach of trust, cheating, impersonation and extortion of

money from the 2nd respondent. Based on the aforesaid complaint,

the 1st respondent - police authorities having registered the

impugned FIR, petitioner is before this Court by way of the present

petition.


       3.   Heard learned counsel for the petitioner and learned

HCGP for the 1st respondent - State and learned counsel for 2nd

respondent and perused the material on record.


       4. In addition to reiterating the various contentions urged in

the petition and referring to the material on record, learned counsel
                                  -4-
                                                NC: 2025:KHC:40312
                                           CRL.P No. 6311 of 2024


 HC-KAR




for the petitioner submitted that the impugned FIR and complaint

do not disclose the commission of the alleged offences by the

petitioner and necessary ingredients in this regard are not

forthcoming and the same deserves to be quashed. It was

submitted that as long back as in the year 2017 itself, the 2nd

respondent had initiated proceedings against the petitioner before

the City Civil Court, Karnataka State Bar Council etc., and the

impugned complaint is nothing but an afterthought and not

maintainable due to long, unexplained and inordinate delay and

latches on the part of the 2nd respondent, who seeks to give a

criminal colour to an essentially civil dispute, which is impermissible

in law and the same deserves to be quashed.


      5.    Per contra, learned counsel for the 2nd respondent

submits that there is no merit in the petition and that the same is

liable to be dismissed and placed reliance upon the judgment of the

Apex Court in the case of Punit Beriwala vs. State of NCT of

Delhi and others - (2025) INSC 582.


      6.   I have given my anxious consideration to the rival

submissions and perused the material on record.
                                           -5-
                                                               NC: 2025:KHC:40312
                                                           CRL.P No. 6311 of 2024


HC-KAR




      7.   Before adverting to the rival submissions, it would be

necessary to refer to the impugned complaint, which reads as

under:-

              To,
              Police Inspector
              Siddapura Police Station.
              Bengaluru.


              From,
              Sri. Pradohs.P. Hattikudur,
              S/o. Late. Sri. H. Pramod Kumar
              Aged about 40 years
                                th
              R/at. No.3386, 5 Cross, Gayathri Nagar
              Bengaluru - 560 021.
              Mob No. 9845631041.


              Sir,
                      Subject: Regarding Cheating extortion of money and
              Forging of Signatures for filing false cases against Sri. K.
              Sanjay Krishnamurthy.

              I Pradosh P Hattikudur and authotized on behalf of Smt.
      Deepashree and Sri. Pranav , I am residing in aforesaid address and I
      would like to inform you that in this regard I approached one advocate
      by name Sri. B.K.Sanjay Krishnamurthy who was referred from a
      known source to seek advise. The dispute was with respect to the
      property   which    we    were    all     residing    together.   My   sister
      Smt.Dhanashree had played fraud by getting a Gift Deed executing in
      her favour from my father late Sri. H. Pramod Kumar with respect to our
      dwelling house. Hence my mother Smt. Deepashree and my brother
      Sri. Pranav asked me to initiate appropriate legal proceedings to safe
      guard the property and all our rights.

              I would like to inform you that I was advised by the aforesaid
      advocate that we need to file a suit for portion before the City Civil
      Court and accordingly he drafted a suit for partition and asked to me to
                                        -6-
                                                          NC: 2025:KHC:40312
                                                    CRL.P No. 6311 of 2024


HC-KAR



     execute the signature on the said paper. He also informed me he well
     be filing an application for Injunction in t he said suit. Further he
     informed me that he Court fee for the said suit would around 3.3% of
     the property value. The value of the property and along with the
     building was arrived by my advocate i.e., B.K.Sanjay Krishnamurthy
     and I was asked to pay Rs.9,37,000/-(Rupees Nine Lakh Thirty Seven
     Thousand Only) as court fee and he also asked me to pay Rs.
     1,25,000/-( Rupees One Lakh Twenty Five Thousand Only) as
     professional fee initially. Believing his words to be true I believed him
     completely and also expressed him that I may take some time to file
     case a since I was not having so much funds, immediately. However
     my advocate informed me that he would help him getting Court fee paid
     and also made me to believe the Court will grant time to pay the fees
     in instalment, since he would be undertaking on my behalf. I believed
     him completely and to fulfil this. I requested my mother an my brother
     to assist me financially in paying the Court fee and accordingly a sum
     of Rs.9,37,000/- (Rupees Nine Lakh Thirty Seven Thousand Only)
     towards court fee in the following manner.

             a)      Rs.3,00,000/- on 01.11.2014 -Paid from the
     account of Pranav and Deepashree.
             b)      Rs.1,50,000/- on 17.04.2014 -Paid from the
     account of Pranav and Deepashree.
             c)      Rs.1,75,000/- on 17.09.2016 -Paid from the
     account of Pranav and Deepashree.
             d)      Rs.1,00,000/- on 02.11.2015 -Paid from the
     account of Pranav and Deepashree.
             e)      Rs.2,12,000/- on 25.04.2016 -Paid from the
     account of Pranav and Anjana..
             In addition to this, we also paid, a sum of Rs.1,25,000/-
     (Rupees One Lakh Twenty Five Thousand Only) towards his
     professional fee.

             I was informed that a suit for partition has been filed, however
     no details of the case was furnished to me despite of several request.
                                        -7-
                                                           NC: 2025:KHC:40312
                                                    CRL.P No. 6311 of 2024


HC-KAR



     In the year 2017 I checked online and came to know that several cases
     were filed in my name and which was not in my knowledge at all.
     Immediately I contacted my advocate and asked him how so many
     cases have been filed, there was no proper justification given by him.
     Hence I myself went to the court premises wan with the help of the
     enquiry centre applied of Certified Copies of all cases and to my shock
     I found that all my signatures were forged and it was the above same
     advocate Sri. B.K. Sanjay Krishnamurthy who had filed these false
     cases. It also came to my knowledge that a suit for partition was never
     filed against my sister B.K. Sanjay Krishnamurthy. I was made to
     believe that a suit for partition was already filed in the year 2015. The
     list of the cases filed in our names by forging our signatures are as
     follows:
             a)     O.S.No.2358/2016 (Pradosh P Hattikudur v/s
         Dhanashrree & others, before City Civil & Sessions Judge
         @ CCH-53)
             b)     O.S.2537/2017 (Pranav Hattikudur v/s P.
         Dhanashree & Others, before City Civil & Sessions Judge
         @ CCH-20)
                Further upon consulting many other advocates I came to know
     that the court fee to be paid for Partition Suit is Rs. 200/- and Rs. 25/-
     for injunction suit. I was shocked and taken back since I trusted my
     advocate completely, since he was referred from a known source.

             I realized that I was cheated and therafter I immediately
     confronted the advocate Sri. B.K.Sanjya Krishnamurthy and asked him
     to repay the money that he had taken it as court fee. He started
     showing hostile atmosphere and asked me to take my files back and he
     was ready to give a NOC. All the above acts of Sri. B.K.Sanjay
     Krishnamurthy amounts to breach of trusts, cheating, impersonification
     and nothing short of extortion of money. The said B.K.Sanjay
     Krishnamurthy has played fraud on us and mislead us only with an
     intension to enrich himself illegally. In view of the same I request your
     good-self to investigate the same matter and initiate appropriate action
     against B.K.Sanjay Krishnamurthy and others and get my money back.

          Thanking You,
                                                 Your's Faithfully
                                                     Sd/-
                                              (Pradosh P. Hattikudur)
                                     -8-
                                                     NC: 2025:KHC:40312
                                                 CRL.P No. 6311 of 2024


 HC-KAR




       8. A perusal of the impugned complaint will indicate that the

primary allegations made by the 2nd respondent against the

petitioner are that he is alleged to have collected excess money

towards court fee and forged the signatures of the 2nd respondent

for   the   purpose   of   filing   suits   in   O.S.No.2358/2016   and

O.S.No.2537/2017 on behalf of the 2nd respondent (plaintiff in both

the suits) without his knowledge; in this context, it is pertinent to

note that these very allegations made in the impugned complaint

by the 2nd respondent were also made in his application I.A.No.2

filed under Section 340 Cr.P.C. in the said O.S.No.2358/2016 and

the said application was rejected by the City Civil Court vide order

dated 11.10.2019; the said order rejecting I.A.No.2 filed by the 2nd

respondent in O.S.No.2358/2016 has attained finality and become

conclusive and binding upon the 2nd respondent.


       9.    So also, the 2nd respondent filed a complaint under

Section 35 of the Advocates Act, 1961, before the Karnataka State

Bar Council against the petitioner and others on 17.04.2018 and

the said proceedings which are being contested by the petitioner

are pending consideration; further, the 2nd respondent instituted a

suit in O.S.No.2940/2018 against the petitioner and others on
                                    -9-
                                                  NC: 2025:KHC:40312
                                             CRL.P No. 6311 of 2024


 HC-KAR




19.04.2018 seeking recovery of alleged legal fees / professional

fees said to have been collected by the petitioner and the said suit

was contested and dismissed by the City Civil Court vide judgment

and decree dated 21.09.2020 and an appeal in RFA No.1307/2021

preferred by the 2nd respondent is pending before this Court.


      10.     The aforesaid undisputed facts and circumstances and

earlier civil and criminal proceedings clearly indicate that after

exhausting all his or available remedies in law, the 2nd respondent

has filed the impugned complaint belatedly on 28.08.2023 without

offering any explanation as to the long and inordinate delay and

latches on his part in filing the impugned complaint after more than

6 to 7 years, thereby leading to the sole / unmistakable inference /

conclusion that the said delay is sufficient to vitiate the impugned

complaint and FIR which deserve to be quashed.


      11.    In the case of Chanchalapathi Das vs. State of West

Bengal and Another - 2023 SCC OnLine SC 650, the Apex Court

held as under:

              "18. It cannot be gainsaid that the High Courts have
          power to quash the proceedings in exercise of powers
          under Section 482CrPC to prevent the abuse of process
          of any court or otherwise to secure the ends of justice.
                                      - 10 -
                                                         NC: 2025:KHC:40312
                                                  CRL.P No. 6311 of 2024


HC-KAR



         Though the powers under Section 482 should be
         sparingly exercised and with great caution, the said
         powers ought to be exercised if a clear case of abuse of
         process of law is made out by the accused. In State of
         Karnataka v. L.    Muniswamy [State        of   Karnataka v. L.
         Muniswamy, (1977) 2 SCC 699 : 1977 SCC (Cri) 404] the
         Supreme Court had held that the criminal proceedings
         could be quashed by the High Court under Section 482 if
         the court is of the opinion that allowing the proceedings to
         continue would be an abuse of the process of the court or
         that the ends of justice require that the proceedings are to
         be quashed.
              19. This Court, way back in 1992 in the landmark
         decision State    of    Haryana v. Bhajan        Lal [State    of
         Haryana v. Bhajan Lal, 1992 Supp (1) SCC 335 : 1992
         SCC (Cri) 426] , after considering relevant provisions
         more particularly Section 482CrPC and the principles of
         law enunciated by this Court relating to the exercise of
         extraordinary powers under Article 226, had laid down
         certain guidelines for the exercise of powers of quashing,
         which have been followed in umpteen number of cases.
         The relevant part thereof reads as under : (SCC pp. 378-
         79, para 102)
                   "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
                                   - 11 -
                                                     NC: 2025:KHC:40312
                                               CRL.P No. 6311 of 2024


HC-KAR



         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 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
         non-cognizable offence, no investigation is permitted
         by a police officer without an order of a 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
         on the basis of 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
         Act concerned (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 Act concerned, 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 private and personal grudge."
                                      - 12 -
                                                        NC: 2025:KHC:40312
                                                CRL.P No. 6311 of 2024


HC-KAR



              20. In State of A.P. v. Golconda Linga Swamy [State
         of A.P. v. Golconda Linga Swamy, (2004) 6 SCC 522 :
         2004 SCC (Cri) 1805] this Court had observed that the
         court would be justified to quash the proceedings if it
         finds that initiation or continuance of such proceedings
         would amount to abuse of the process of court.
              21. As   regards    inordinate    delay    in    filing   the
         complaint it has been recently observed by this Court
         in Hasmukhlal D. Vora v. State of T.N. [Hasmukhlal D.
         Vora v. State of T.N., (2022) 15 SCC 164 : (2024) 2 SCC
         (Cri) 632] that though inordinate delay in itself may not be
         a ground for quashing of a criminal complaint, however
         unexplained    inordinate    delay    must     be    taken     into
         consideration as a very crucial factor and ground for
         quashing a criminal complaint.
              22. In the light of the aforestated legal position, if the
         facts of the case are appreciated, there remains no
         shadow of doubt that the complaint filed by the
         respondent complainant after an inordinate unexplained
         delay of eight years was nothing but sheer misuse and
         abuse of the process of law to settle personal scores with
         the appellants, and that continuation of such malicious
         prosecution would also be further abuse and misuse of
         process of law, more particularly when neither the
         allegations made in the complaint nor in the charge-
         sheet, disclose any prima facie case against the
         appellants. The allegations made against the appellants
         are so absurd and improbable that no prudent person can
                                         - 13 -
                                                                   NC: 2025:KHC:40312
                                                      CRL.P No. 6311 of 2024


HC-KAR



         ever reach to a conclusion that there is a sufficient
         ground for proceeding against the appellants-accused.
              23. Before parting, a few observations made by this
         Court with regard to the misuse and abuse of the process
         of law by filing false and frivolous proceedings in the
         courts need to be reproduced. In the Court in Dalip
         Singh v. State of U.P. [Dalip Singh v. State of U.P.,
         (2010) 2 SCC 114 : (2010) 1 SCC (Civ) 324] it was
         observed that : (SCC p. 116, para 1)
                   "1.   For     many     centuries      Indian        society
              cherished two basic values of life i.e. "satya" (truth)
              and "ahimsa" (non-violence). Mahavir, Gautam
              Buddha and Mahatma Gandhi guided the people to
              ingrain these values in their daily life. Truth
              constituted an integral part of the justice-delivery
              system     which    was     in     vogue        in    the   pre-
              Independence era and the people used to feel
              proud to tell truth in the courts irrespective of the
              consequences.       However,           post-Independence
              period has seen drastic changes in our value
              system. The materialism has overshadowed the old
              ethos and the quest for personal gain has become
              so intense that those involved in litigation do not
              hesitate    to     take      shelter       of         falsehood,
              misrepresentation and suppression of facts in the
              court proceedings."
              24. In Subrata        Roy            Sahara v. Union               of
         India [Subrata Roy Sahara v. Union of India, (2014) 8
         SCC 470 : (2014) 4 SCC (Civ) 424 : (2014) 3 SCC (Cri)
         712] it was observed as under : (SCC p. 642, para 191)
                                       - 14 -
                                                       NC: 2025:KHC:40312
                                                 CRL.P No. 6311 of 2024


HC-KAR



                     "191. The Indian judicial system is grossly
              afflicted with frivolous litigation. Ways and means
              need to be evolved to deter litigants from their
              compulsive obsession towards senseless and ill-
              considered claims."

              25. We would like to add that just as bad coins drive
         out good coins from circulation, bad cases drive out good
         cases from being heard on time. Because of the
         proliferation of frivolous cases in the courts, the real and
         genuine cases have to take a backseat and are not being
         heard for years together. The party who initiates and
         continues a     frivolous,    irresponsible   and senseless
         litigation or who abuses the process of the court must be
         saddled with exemplary cost, so that others may deter to
         follow such course. The matter should be viewed more
         seriously when people who claim themselves and project
         themselves to be the global spiritual leaders, engage
         themselves into such kind of frivolous litigations and use
         the court proceedings as a platform to settle their
         personal scores or to nurture their personal ego.
              26. Having regard to the facts and circumstances of
         the present case and for the reasons stated hereinabove,
         we deem it appropriate to quash the criminal proceedings
         pending against the appellants in the Court of Chief
         Judicial Magistrate, Alipore, arising out of FIR No. 33 of
         2009 registered at Ballygunge Police Station, and quash
         the same."


     12. As stated supra, in the instant case, a perusal of the

impugned complaint will indicate that there is absolutely no
                                  - 15 -
                                                NC: 2025:KHC:40312
                                           CRL.P No. 6311 of 2024


 HC-KAR




explanation offered by the 2nd respondent as regards the long and

inordinate delay and latches in filing the complaint after about 6 to

7 years and consequently, the impugned complaint and FIR

deserve to be quashed.


      13. A perusal of the impugned compliant will indicate that

though the complaint is filed on 28.08.2023, prior to which, the

aforesaid allegations and claim made by the 2nd respondent in the

civil and criminal proceedings initiated had been negatived, the 2nd

respondent has not stated anything as regards the said

proceedings and steps taken by him to ventilate his grievances

against the petitioner; it follows therefrom that the 2nd respondent is

guilty of suppression of material facts and has intentionally and

deliberately suppressed the aforesaid earlier proceedings in the

impugned complaint with malafide intention and oblique / ulterior

motives, which is yet another circumstance that would vitiate the

impugned complaint and FIR which deserve to be quashed on this

ground also.


      14. As stated supra, the allegations of cheating, forgery,

impersonation etc., made in the impugned complaint undisputedly

relate to incidents that are alleged to have occurred in the year
                                 - 16 -
                                                NC: 2025:KHC:40312
                                           CRL.P No. 6311 of 2024


 HC-KAR




2016-17 and despite having an opportunity and being in a position

to make these allegations in the earlier proceedings, the 2nd

respondent did not do so and omitted to make the said allegations

earlier, thereby indicating that the allegations made in the

impugned complaint are nothing but an afterthought, particularly

when the other persons, against whom the allegations were made

in the earlier proceedings by the 2nd respondent have not been

arraigned / named / included as accused persons in the impugned

complaint and FIR and as such, the impugned complaint and FIR

deserve to be quashed on this ground also.


      15. A perusal of the material on record will indicate that after

having exhausted all his earlier remedies before the City Civil

Court, Bar Council etc., the 2nd respondent is attempting to convert

an essentially, predominantly and overwhelmingly civil dispute by

giving the same a criminal colour/ texture / flavour, which is

impermissible in law as held by the Apex Court and this Court in

various judgments.


      16. In the case of Urmila Devi and Others vs. Balram and

Another; 2025 SCC OnLine SC 1574, the Apex Court held as

under:
                                      - 17 -
                                                      NC: 2025:KHC:40312
                                                 CRL.P No. 6311 of 2024


HC-KAR



            8.1. At the outset, we may place reliance on the
         seminal judgment of this Court in the case of State of
         Haryana v. Bhajan Lal, 1992 Supp (1) SCC 335 ("Bhajan
         Lal") with particular reference to paragraph '102' therein
         and sub-paras 1, 3, 5 and 7, which read as under:
                  "102. (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.
                                       ***
                  (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.
                                       ***
                  (5) Where the allegations made in the FIR or
              complaint are so absurd and inherently improbable
              on the basis of which no prudent person can ever
              reach a just conclusion that there is sufficient
              ground for proceeding against the accused.
                                       ***
                  (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 private and personal
              grudge."

            8.2. On perusal of the record, it is noted that based on
         the complaint filed by complainant-respondent No. 1, a
         complaint case No. 627/2002 was registered against the
         appellants under Sections 419, 420, 467, 468 and 471 of
         the IPC. For ease of reference, the aforesaid Sections
         are extracted as under:
                 "419. Punishment     for    cheating      by
              personation.-Whoever cheats by personation shall
                                 - 18 -
                                                   NC: 2025:KHC:40312
                                             CRL.P No. 6311 of 2024


HC-KAR



         be punished with imprisonment of either description
         for a term which may extend to three years, or with
         fine, or with both.
             420. Cheating and dishonestly inducing
         delivery of property.- Whoever cheats and thereby
         dishonestly induces the person deceived to deliver
         any property to any person, or to make, alter or
         destroy the whole or any part of a valuable security,
         or anything which is signed or sealed, and which is
         capable of being converted into a valuable security,
         shall be punished with imprisonment of either
         description for a term which may extend to seven
         years, and shall also be liable to fine.
                              xxx xxx xxx
             467. Forgery of valuable security, will etc.-
         Whoever forges a document which purports to be a
         valuable security or a will, or an authority to adopt a
         son, or which purports to give authority to any
         person to make or transfer any valuable security, or
         to receive the principal, interest or dividends
         thereon, or to receive or deliver any money,
         movable property, or valuable security, or any
         document purporting to be an acquittance or receipt
         acknowledging the payment of money, or an
         acquittance or receipt for the delivery of any
         movable property or 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 also be liable to fine.
                              xxx xxx xxx
             468. Forgery for purpose of cheating.-
         Whoever commits forgery, intending that the
         [document or electronic record forged] shall be
         used for the purpose of cheating, shall be punished
         with imprisonment of either description for a term
         which may extend to seven years, and shall also be
         liable to fine.
                              xxx xxx xxx
             471. Using as genuine a forged document or
         electronic record.- Whoever fraudulently or
         dishonestly uses as genuine any document or
         electronic record which he knows or has reason to
         believe to be a forged document or electronic
         record, shall be punished in the same manner as if
         he had forged such document or electronic record."
                                     - 19 -
                                                     NC: 2025:KHC:40312
                                                CRL.P No. 6311 of 2024


HC-KAR



            8.3. Upon giving our thorough consideration to the
         arguments advanced at the bar, we fail to understand as
         to how the allegations against the appellants herein who
         are only legatees under the Will in question, could be
         sustained in light of the material on record.
            8.4. The allegations against the accused-appellants,
         in sum and substance, are that they entered into a
         conspiracy with other individuals to fabricate a forged will
         after the death of the testator that was then used to
         circumvent the sale deed dated 25.04.1994.
            8.5. Upon appreciating the facts and circumstances,
         we do not find that the offences aforementioned are
         made out in the present case. Neither do we find any
         criminal breach of trust nor do we find any cheating by
         impersonation. We also do not find any cheating and
         dishonestly inducing delivery of property. In these
         circumstances, we fail to see how it could be alleged that
         the accused-appellants cheated and dishonestly induced
         the complainant-respondent No. 1.
            8.6. It is writ large on the face of the record that the
         complaint case has been employed as a circuitous tool to
         abuse    the   process   of    law,   especially   after   the
         complainant-respondent No. 1 failed to pursue the
         remedies available to it. The chronology of events
         indicates that the criminal proceedings in the year 2001
         were instituted only after approximately seven years of
         the mutation order dated 27.09.1994, four years after
         the ex-parte ad-interim order issued on 30.07.1997 and
                                         - 20 -
                                                              NC: 2025:KHC:40312
                                                     CRL.P No. 6311 of 2024


HC-KAR



         three years after the rejection of the objections to the
         Mutation Order vide Order dated 09.01.1998.
            8.7. In this regard, our attention was drawn to paras
         42-44 and 46 of Inder Mohan Goswami v. State of
         Uttaranchal, (2007)       12       SCC          1,    dealing   with
         Sections 420 and 467 IPC,               which        are   extracted
         hereunder:
                 "42. On a reading of the aforesaid section, it is
             manifest that in the definition there are two separate
             classes of acts which the person deceived may be
             induced to do. In the first class of acts he may be
             induced fraudulently or dishonestly to deliver
             property to any person. The second class of acts is
             the doing or omitting to do anything which the
             person deceived would not do or omit to do if he
             were not so deceived. In the first class of cases, the
             inducing must be fraudulent or dishonest. In the
             second class of acts, the inducing must be
             intentional but need not be fraudulent or dishonest.
             Therefore, it is the intention which 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 subsequently
             keep a promise, one cannot presume that he all
             along had a culpable intention to break the promise
             from the beginning.
                 43. We shall now deal with the ingredients of
             Section 467 IPC. ...
                 44. The following ingredients are essential for
             commission of the offence under Section 467 IPC:
                                      - 21 -
                                                         NC: 2025:KHC:40312
                                                   CRL.P No. 6311 of 2024


HC-KAR



          1. the document in question so forged;
          2. the accused who forged it;
          3. the document is one of the kinds enumerated in the
             aforementioned section.
                                      xxx
                 46. The court must ensure that criminal
             prosecution is not used as an instrument of
             harassment or for seeking private vendetta or with
             an ulterior motive to pressurise the accused. On
             analysis of the aforementioned cases, we are of the
             opinion that it is neither possible nor desirable to lay
             down an inflexible rule that would govern the
             exercise of inherent jurisdiction. Inherent jurisdiction
             of the High Courts under Section 482 CrPC though
             wide has to be exercised sparingly, carefully and
             with caution and only when it is justified by the tests
             specifically laid down in the statute itself and in the
             aforementioned cases. In view of the settled legal
             position,   the   impugned       judgment   cannot    be
             sustained."
                                                  (underlining by us)

            8.8. This      Court,         in Madhavrao            Jiwajirao
         Scindia v. Sambhajirao Chandrojirao Angre, (1988) 1
         SCC 692, (Madhavrao Jiwajirao Scindia) reasoned that
         the criminal process cannot be utilized for any oblique
         purpose. This Court also observed that the court should
         quash those criminal cases where the chances of an
         ultimate conviction are bleak and no useful purpose is
         likely to be served by continuation of a criminal
         prosecution.
                                      - 22 -
                                                       NC: 2025:KHC:40312
                                                 CRL.P No. 6311 of 2024


HC-KAR



            8.9. In R.K. Vijayasarathy, this Court held that while
         exercising powers under Section 482 of the Cr. P.C., a
         High Court can examine whether a matter which is
         essentially of a civil nature has been given a cloak of a
         criminal offence. Recently, in Vishal Noble Singh v. State
         of Uttar Pradesh, 2024 SCC OnLine SC 1680, this Court
         held that courts have to be vigilant to ensure that the
         machinery of criminal justice is not misused for achieving
         oblique motives and agendas. Tacitly endorsing such
         misuse only unnecessarily burdens the courts and the
         criminal justice system. In Anand Kumar Mohatta, this
         Court, whilst quashing the FIR and chargesheet therein,
         highlighted the following words of this Court in State of
         Karnataka v. L. Muniswamy, (1977) 2 SCC 699, that
         describe the fundamental principle for exercise of powers
         under Section 482 of the Cr. P.C.:
                  "7. ... In the exercise of this wholesome power,
              the High Court is entitled to quash a proceeding if it
              comes to the conclusion that allowing the
              proceeding to continue would be an abuse of the
              process of the Court or that the ends of justice
              require that the proceeding ought to be
              quashed. The saving of the High Court's inherent
              powers, both in civil and criminal matters, is
              designed to achieve a salutary public purpose
              which is that a court proceeding ought not to be
              permitted to degenerate into a weapon of
              harassment or persecution. In a criminal case, the
              veiled object behind a lame prosecution, the very
              nature of the material on which the structure of the
              prosecution rests and the like would justify the High
              Court in quashing the proceeding in the interest of
              justice."
                                                (underlining by us)
                                     - 23 -
                                                      NC: 2025:KHC:40312
                                                CRL.P No. 6311 of 2024


HC-KAR



             9. On a careful consideration of the aforementioned
         judicial dicta, we find that none of the offences alleged
         against the accused-appellants herein are made out. The
         instant case is just another one in a string of cases filed in
         recent years that seek to disguise a civil dispute as
         criminal. The complaint case against the accused-
         appellants has been pending for over two decades and its
         continuation   would    not   serve    any   purpose.    The
         observations made by this Court in Madhavrao Jiwajirao
         Scindia inform our decision and the judgment of this
         Court in the case of Bhajan Lal and particularly sub-
         paragraphs 1, 3, 5 and 7 of paragraph 102 extracted
         above, squarely apply to the facts of this case. In our
         view, it is in the interest of justice that present
         proceedings be quashed."


      17.       In the case of Anukul Singh vs. State of Uttar

Pradesh and Another - 2025 SCC OnLine SC 2060, the Apex

Court held as under:

                    17. This Court has, in a long line of decisions,
            deprecated the tendency to convert civil disputes into
            criminal proceedings. In Indian Oil Corporation v. NEPC
            India Ltd.; (2006) 6 SCC 736, it was held that criminal
            law cannot be used as a tool to settle scores in
            commercial or contractual matters, and that such
            misuse amounts to abuse of process. The following
            paragraphs from the decision are apposite:
                                - 24 -
                                                     NC: 2025:KHC:40312
                                              CRL.P No. 6311 of 2024


HC-KAR



           "9. The principles, relevant to our purpose are:
           (i) A complaint can be quashed where the
         allegations made in 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 the case alleged against the
         accused. For this purpose, the complaint has to
         be examined as a whole, but without examining
         the merits of the allegations. Neither a detailed
         inquiry nor a meticulous analysis of the material
         nor   an     assessment        of   the   reliability   or
         genuineness of the allegations in the complaint, is
         warranted while examining prayer for quashing of
         a complaint.
           (ii) A complaint may also be quashed where it is
         a clear abuse of the process of the court, as when
         the criminal proceeding is found to have been
         initiated   with   malafides/malice       for   wreaking
         vengeance or to cause harm, or where the
         allegations are absurd and inherently improbable.
           (iii) The power to quash shall not, however, be
         used to stifle or scuttle a legitimate prosecution.
         The power should be used sparingly and with
         abundant caution.
           (iv) The complaint is not required to verbatim
         reproduce the legal ingredients of the offence
         alleged. If the necessary factual foundation is laid
         in the complaint, merely on the ground that a few
         ingredients have not been stated in detail, the
         proceedings should not be quashed. Quashing of
         the complaint is warranted only where the
                                - 25 -
                                                 NC: 2025:KHC:40312
                                           CRL.P No. 6311 of 2024


HC-KAR



         complaint is so bereft of even the basic facts
         which are absolutely necessary for making out the
         offence.
          (v) A given set of facts may make out: (a) purely
         a civil wrong; or (b) purely a criminal offence; or
         (c) a civil wrong as also a criminal offence. A
         commercial transaction or a contractual dispute,
         apart from furnishing a cause of action for seeking
         remedy in civil law, may also involve a criminal
         offence. As the nature and scope of a civil
         proceedings    are   different   from   a   criminal
         proceeding, the mere fact that the complaint
         relates to a commercial transaction or breach of
         contract, for which a civil remedy is available or
         has been availed, is not by itself a ground to
         quash the criminal proceedings. The test is
         whether the allegations in the complaint disclose
         a criminal offence or not.
          10. While on this issue, it is necessary to take
         notice of a growing tendency in business circles
         to convert purely civil disputes into criminal cases.
         This is obviously on account of a prevalent
         impression that civil law remedies are time
         consuming and do not adequately protect the
         interests of lenders/creditors. Such a tendency is
         seen in several family disputes also, leading to
         irretrievable break down of marriages/families.
         There is also an impression that if a person could
         somehow be entangled in a criminal prosecution,
         there is a likelihood of imminent settlement. Any
         effort to settle civil disputes and claims, which do
         not involve any criminal offence, by applying
                                - 26 -
                                                 NC: 2025:KHC:40312
                                            CRL.P No. 6311 of 2024


HC-KAR



          pressure though criminal prosecution should be
          deprecated and discouraged."

            18. Similarly, in Inder Mohan Goswami v. State
         of Uttaranchal; (2007) 12 SCC 1, it was emphasized
         that criminal prosecution must not be permitted as
         an instrument of harassment or private vendetta.
         In Ganga Dhar Kalita v. State of Assam; (2015) 9
         SCC 647, this Court again reiterated that criminal
         complaints in respect of property disputes of civil
         nature, filed solely to harass the accused or to exert
         pressure in civil litigation, constitute an abuse of
         process.
            19. Most recently, in Shailesh Kumar Singh @
         Shailesh   R.   Singh v. State     of   Uttar   Pradesh;
         Criminal   Appeal    No.       2963/2025   decided   on
         14.07.2025 : 2025 INSC 869, this Court disapproved
         the practice of using criminal proceedings as a
         substitute for civil remedies, observing that money
         recovery cannot be enforced through criminal
         prosecution where the dispute is essentially civil.
         The Court cautioned High Courts not to direct
         settlements in such matters but to apply the settled
         principles in Bhajan Lal. The following paragraphs
         are relevant in this context:
              "9. What we have been able to understand is
          that there is an oral agreement between the
          parties. The Respondent No. 4 might have parted
          with some money in accordance with the oral
          agreement and it may be that the appellant -
                               - 27 -
                                                NC: 2025:KHC:40312
                                          CRL.P No. 6311 of 2024


HC-KAR



         herein owes a particular amount to be paid to the
         Respondent No. 4. However, the question is
         whether prima facie any offence of cheating could
         be said to have been committed by the appellant.
            10. How many times the High Courts are to be
         reminded that to constitute an offence of cheating,
         there has to be something more than prima facie
         on record to indicate that the intention of the
         accused was to cheat the complainant right from
         the inception. The plain reading of the FIR does
         not disclose any element of criminality.
            11. The entire case is squarely covered by a
         recent pronouncement of this Court in the case
         of "Delhi Race Club (1940) Limited v. State of
         Uttar Pradesh", (2024) 10 SCC 690. In the said
         decision, the entire law as to what constitutes
         cheating and criminal breach of trust respectively
         has been exhaustively explained. It appears that
         this very decision was relied upon by the learned
         counsel appearing for the petitioner before the
         High Court. However, instead of looking into the
         matter on its own merits, the High Court thought
         fit to direct the petitioner to go for mediation and
         that too by making payment of Rs. 25,00,000/- to
         the 4th respondent as a condition precedent. We
         fail to understand why the High Court should
         undertake such exercise. The High Court may
         either allow the petition saying that no offence is
         disclosed or may reject the petition saying that no
         case for quashing is made out. Why should the
         High Court make an attempt to help the
         complainant to recover the amount due and
                                 - 28 -
                                                NC: 2025:KHC:40312
                                          CRL.P No. 6311 of 2024


HC-KAR



         payable by the accused. It is for the Civil Court or
         Commercial Court as the case may be to look into
         in a suit that may be filed for recovery of money or
         in any other proceedings, be it under the
         Arbitration Act, 1996 or under the provisions of
         the IB Code, 2016.
             12. Why the High Court was not able to
         understand that the entire dispute between the
         parties is of a civil nature.
             13. We also enquired with the learned counsel
         appearing for the Respondent No. 4 whether his
         client has filed any civil suit or has initiated any
         other proceedings for recovery of the money. It
         appears that no civil suit has been filed for
         recovery of money till this date. Money cannot be
         recovered, more particularly, in a civil dispute
         between the parties by filing a First Information
         Report and seeking the help of the Police. This
         amounts to abuse of the process of law.
             14. We could have said many things but we
         refrain from observing anything further. If the
         Respondent No. 4 has to recover a particular
         amount, he may file a civil suit or seek any other
         appropriate remedy available to him in law. He
         cannot be permitted to take recourse of criminal
         proceedings.
             15. We are quite disturbed by the manner in
         which the High Court has passed the impugned
         order. The High Court first directed the appellant
         to pay Rs. 25,00,000/- to the Respondent No. 4
         and thereafter directed him to appear before the
                                - 29 -
                                                NC: 2025:KHC:40312
                                           CRL.P No. 6311 of 2024


HC-KAR



          Mediation and Conciliation Centre for the purpose
          of settlement. That's not what is expected of a
          High Court to do in a Writ Petition filed under
          Article 226 of the Constitution or a miscellaneous
          application filed under Section 482 of the Criminal
          Procedure Code, 1973 for quashing of FIR or any
          other criminal proceedings. What is expected of
          the High Court is to look into the averments and
          the allegations levelled in the FIR along with the
          other material on record, if any. The High Court
          seems to have forgotten the well-settled principles
          as enunciated in the decision of this Court in
          the "State of Haryana v. Bhajan Lal", 1992 Supp
          (1) SCC 335"


            20. Applying the above principles to the facts of
         the present case, it is manifest that the dispute -
         concerning repayment of loan money and the
         alleged coercion in execution of documents - is
         purely civil in character. The essential ingredients of
         cheating or forgery are not prima facie made out.
         The institution of multiple FIRs in quick succession,
         particularly after the appellant had already initiated
         lawful proceedings, reinforces the inference of mala
         fides.

            21. The High Court, in refusing to quash the
         proceedings, misdirected itself in law by failing to
         apply the ratio laid down in Bhajan Lal, and the
         subsequent authorities referred to above, which
         uniformly hold that the machinery of criminal law
                                  - 30 -
                                                 NC: 2025:KHC:40312
                                            CRL.P No. 6311 of 2024


HC-KAR



             cannot be permitted to be misused for settling civil
             disputes or to wreak vengeance."


      18. In fact, in Urmila Devi's case supra, the Apex Court

quashed the complaint and FIR on the ground of delay also. Under

these circumstances, I am of the considered opinion that the 2nd

respondent is clearly attempting to convert a civil dispute into a

criminal case by way of the impugned complaint and FIR, which

deserve to be quashed on this ground also.


      19.    A perusal of the impugned complaint will indicate that

the 2nd respondent alleges the offences of both criminal breach of

trust and cheating, which cannot co-exist with each other as held

by the Apex Court in the case of Delhi Race Club (1940)

Limited v. State of Uttar Pradesh - (2024) 10 SCC 690 followed

by Arshad Neyaz Khan vs. State of Jharkhand and Another -

2025 SCC OnLine SC 2058.


      20. In Arshad Neyaz Khan 's case supra, the Apex Court

held as under:

            "16. The contents of the complaint as well as the FIR
         would have to be read in light of the ingredients of
         Sections 406 and 420 IPC and the law settled by this
         Court through various judicial dicta. On perusal of the
                                     - 31 -
                                                       NC: 2025:KHC:40312
                                                 CRL.P No. 6311 of 2024


HC-KAR



         complaint dated 29.01.2021, it is noted that the
         complainant/respondent     No.      2   has   filed   the   said
         complaint invoking Sections 406, 420 and 120B IPC. For
         ease of reference, the aforesaid Sections are extracted
         as under:
                   "406. Punishment for criminal breach of
               trust.-- Whoever commits criminal breach of trust
               shall be punished with imprisonment of either
               description for a term which may extend to three
               years, or with fine, or with both.
                                        xxx
                   420. Cheating and dishonestly inducing
               delivery of property.- Whoever cheats and
               thereby dishonestly induces the person deceived
               to deliver any property to any person, or to make,
               alter or destroy the whole or any part of a
               valuable security, or anything which is signed or
               sealed, and which is capable of being converted
               into a valuable security, shall be punished with
               imprisonment of either description for a term
               which may extend to seven years, and shall also
               be liable to fine.
                                        xxx
                   120B. Punishment of criminal conspiracy.-
               (1) Whoever is a party to a criminal conspiracy to
               commit an offence punishable with death,
               imprisonment for life or rigorous imprisonment for
               a term of two years or upwards, shall, where no
               express provision is made in this Code for the
               punishment of such a conspiracy, be punished in
               the same manner as if he had abetted such
               offence.
                   (2) Whoever is a party to a criminal conspiracy
               other than a criminal conspiracy to commit an
               offence punishable as aforesaid shall be punished
               with imprisonment of either description for a term
               not exceeding six months, or with fine or with
               both."


            17. In Inder      Mohan          Goswami v. State          of
         Uttaranchal, (2007) 12 SCC 1 ("Inder Mohan Goswami"),
                                         - 32 -
                                                          NC: 2025:KHC:40312
                                                    CRL.P No. 6311 of 2024


HC-KAR



         while dealing with Section 420 IPC, this Court observed
         thus:
                     "42. On a reading of the aforesaid section, it is
                 manifest that in the definition there are two separate
                 classes of acts which the person deceived may be
                 induced to do. In the first class of acts he may be
                 induced fraudulently or dishonestly to deliver property
                 to any person. The second class of acts is the doing or
                 omitting to do anything which the person deceived
                 would not do or omit to do if he were not so deceived.
                 In the first class of cases, the inducement must be
                 fraudulent or dishonest. In the second class of acts, the
                 inducing must be intentional but need not be fraudulent
                 or dishonest. Therefore, it is the intention which 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 subsequently keep a promise,
                 one cannot presume that he all along had a culpable
                 intention to break the promise from the beginning."
            18. In light of the facts and circumstances of the
         present case, we find that the complainant/respondent
         No. 2 has failed to make out a case that satisfies the
         basic ingredients of the offence under Section 420 IPC.
         We fail to understand as to how the allegations against
         the appellant herein could be brought within the scope
         and ambit of the aforesaid section. On a bare perusal of
         the FIR as well as the complaint, we do not find that the
         offence of cheating as defined under Section 420 IPC is
         made out and we do not find that there is any cheating
         and dishonest inducement to deliver any property or a
         valuable security involved in the instant case.
            19. It is settled law that for establishing the offence of
         cheating, the complainant/respondent No. 2 was required
         to show that the appellant had a fraudulent or dishonest
         intention   at   the    time     of     making   a   promise    or
                                         - 33 -
                                                         NC: 2025:KHC:40312
                                                   CRL.P No. 6311 of 2024


HC-KAR



         representation of not fulfilling the agreement for sale of
         the said property. Such a culpable intention right at the
         beginning when the promise was made cannot be
         presumed but has to be made out with cogent facts. In
         the facts of the present case, there is a clear absence of
         dishonest and fraudulent intention on the part of the
         appellant during the agreement for sale. We must hasten
         to add that there is no allegation in the FIR or the
         complaint indicating either expressly or impliedly any
         intentional deception or fraudulent/dishonest intention on
         the part of the appellant right from the time of making the
         promise or misrepresentation. Nothing has been said on
         what the misrepresentations were and how the appellant
         intentionally deceived the complainant/respondent No. 2.
         Mere allegations by the complainant/respondent No. 2
         that the appellant failed to execute the agreement for sale
         and   failed   to     refund     the    money   paid   by    the
         complainant/respondent No. 2 does not satisfy the test of
         dishonest inducement to deliver a property or part with a
         valuable security as enshrined under Section 420 IPC.
            20. On perusal of the allegations contained in the
         complaint, in light of the ingredients of Section 406 IPC,
         read in the context of Section 405 IPC, do not find that
         any offence of criminal breach of trust has been made
         out. It is trite law that every act of breach of trust may not
         result in a penal offence unless there is evidence of a
         manipulating    act    of   fraudulent    misappropriation    of
         property entrusted to him. In the case of criminal breach
         of trust, if a person comes into possession of the property
                                      - 34 -
                                                       NC: 2025:KHC:40312
                                                  CRL.P No. 6311 of 2024


HC-KAR



         and receives it legally, but illegally retains it or converts it
         to its own use against the terms of contract, then the
         question whether such retention is with dishonest
         intention or not and whether such retention involves
         criminal breach of trust or only a civil liability would
         depend upon the facts and circumstances of the case. In
         the present case, the complainant/respondent No. 2 has
         failed to establish the ingredients essential to constitute
         an       offence      under          Section 406 IPC.      The
         complainant/respondent No. 2 has failed to place any
         material on record to show us as to how he had entrusted
         property to the appellant. Furthermore, the complaint also
         omits to aver as to how the property, so entrusted to the
         appellant, was dishonestly misappropriated or converted
         for his own use, thereby committing a breach of trust.
              21. Furthermore, it is pertinent to mention that if it is
         the case of the complainant/respondent No. 2 that the
         offence of criminal breach of trust as defined under
         Section 405 IPC, punishable under Section 406 IPC, is
         committed by the accused, then in the same breath it
         cannot be said that the accused has also committed the
         offence of cheating as defined in Section 415, punishable
         under Section 420 IPC. This Court in Delhi Race Club
         (1940) Limited v. State of Uttar Pradesh, (2024) 10
         SCC 690 observed that there is a distinction between
         criminal breach of trust and cheating. For cheating,
         criminal intention is necessary at the time of making false
         or misleading representation i.e. since inception. In
         criminal breach of trust, mere proof of entrustment is
                                   - 35 -
                                                  NC: 2025:KHC:40312
                                             CRL.P No. 6311 of 2024


HC-KAR



         sufficient. Thus, in case of criminal breach of trust, the
         offender is lawfully entrusted with the property, and he
         dishonestly misappropriates the same. Whereas, in case
         of cheating, the offender fraudulently or dishonestly
         induces a person by deceiving him to deliver a property.
         In such a situation, both offences cannot co-exist
         simultaneously. Consequently, the complaint cannot
         contain both the offences that are independent and
         distinct. The said offences cannot co-exist simultaneously
         in the same set of facts as they are antithetical to each
         other.
            22. At this point, we must hasten to add that the
         complaint was filed after a delay of nearly eight years.
         Learned counsel for the complainant/respondent No. 2
         has failed to impress the Court about the reason for the
         delay and hence this fact further raises a suspicion about
         the bona fides of the complainant/respondent No. 2. The
         delay in lodging of the complaint and FIR, coupled with
         the vague allegations do not inspire any confidence in the
         Court to allow the criminal proceedings to continue
         against      the       appellant.       Further,      the
         complainant/respondent No. 2 had an alternative remedy
         of filing a civil suit claiming damages for the alleged
         violation of his contractual rights which has not been
         availed but a route through criminal proceedings, when
         no ingredient of offence is made out, cannot be permitted.
         Criminal law ought not to become a platform for initiation
         of vindictive proceedings to settle personal scores and
         vendettas. The appellant therefore, in our view, could not
                                     - 36 -
                                                     NC: 2025:KHC:40312
                                                CRL.P No. 6311 of 2024


HC-KAR



         be attributed any mens rea and therefore, the allegations
         levelled by the prosecution against the appellant are
         unsustainable.
            23. Furthermore, in Inder Mohan Goswami, it was
         held by this Court that the Court must ensure that criminal
         prosecution is not used as an instrument of harassment
         or for seeking private vendetta or with an ulterior motive
         to pressurise the accused. It was further held by this
         Court that it is neither possible nor desirable to lay down
         any inflexible rule that would govern the exercise of
         inherent jurisdiction. In view of the above and for the
         reasons stated above, we are of the firm opinion that to
         continue the criminal proceedings against the appellant
         herein would cause undue harassment to him because as
         observed hereinabove, no prima facie case for the
         offence under Sections 406 or 420 IPC is made out.
            24. In this regard, it would be apposite to rely on the
         judgment in the case of State of Haryana v. Bhajan
         Lal, 1992 Supp (1) SCC 335 ("Bhajan Lal") with particular
         reference to paragraph 102 therein, where this Court
         observed:
                   "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
                                   - 37 -
                                                     NC: 2025:KHC:40312
                                               CRL.P No. 6311 of 2024


HC-KAR



             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 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 non-
             cognizable offence, no investigation is permitted
             by a police officer without an order of a 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 on the basis of 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
                                     - 38 -
                                                     NC: 2025:KHC:40312
                                               CRL.P No. 6311 of 2024


HC-KAR



                and with a view to spite him due to private and
                personal grudge."


            25. On a careful consideration of the aforementioned
         judgment in the light of the facts of this case, we find that
         none of the offences alleged against the appellant herein
         is made out. In fact, we find that the allegations of
         criminal intent and other allegations against the appellant
         herein have been made with a mala fide intent and
         therefore, the judgment of this Court in the case
         of Bhajan Lal and particularly sub-paragraphs 1, 3, 5 and
         7 of paragraph 102, extracted above, squarely apply to
         the facts of this case. In our view, it is neither expedient
         nor in the interest of justice to permit the present
         prosecution to continue.
            26. At this juncture, we find it apposite to mention the
         observations of this Court in Vishal Noble Singh v. State
         of Uttar Pradesh, 2024 SCC OnLine SC 1680 wherein it
         was observed that in recent years the machinery of
         criminal justice is being misused by certain persons for
         their vested interests and for achieving their oblique
         motives and agenda. Courts have therefore to be vigilant
         against such tendencies and ensure that acts of omission
         and commission having an adverse impact on the fabric
         of our society must be nipped in the bud. We say so for
         the reason that while the complainant/respondent No. 2
         has made grave allegations against the appellant herein,
         he has failed to justify the same before this Court. Such
         actions would create significant divisions and distrust
                                        - 39 -
                                                      NC: 2025:KHC:40312
                                                 CRL.P No. 6311 of 2024


 HC-KAR



          among people, while also placing an unnecessary strain
          on the judicial system, particularly criminal courts."


Viewed from this angle also, the impugned complaint and FIR

deserve to be quashed.


      21.     As stated supra, a perusal of the impugned complaint

will indicate that apart from alleging collection of excess sums of

money from the 2nd respondent, which is a pure civil dispute

between       the    parties,    the      complainant     alleges   forgery,

impersonation and cheating by the petitioner for the purpose of

filing civil cases on behalf of the 2nd respondent without his

knowledge; in this context, the complaint allegations, taken at their

face value are so highly improbable, in that it is highly

inconceivable as to why the petitioner / Advocate would file a case

by forging the signatures of his client (2nd respondent) and that too

without his knowledge as alleged by him; it is therefore clear that

the highly improbable, vague, bald, general                   and omnibus

allegations made in the impugned complaint will clearly indicate

that necessary ingredients constituting the alleged offences are

conspicuously absent and missing and since the impugned

complaint and FIR do not disclose the commission of the alleged
                                   - 40 -
                                                   NC: 2025:KHC:40312
                                            CRL.P No. 6311 of 2024


 HC-KAR




offences by the petitioner, I am of the view that the continuation of

impugned proceedings would amount to an abuse of process of

law warranting interference by this Court in the present petition,

which deserves to be allowed by quashing the impugned FIR and

complaint filed against the petitioner.


       22.    Insofar as the judgment relied upon by the 2nd

respondent is concerned, having regard to the peculiar / unique

facts obtaining in the case on hand as discussed hereinbefore, the

said judgment would not be applicable and as such, the same is

not elaborately dealt with for the purpose of the present order.


       23. In the result, I pass the following:-

                                 ORDER

(i) Petition is hereby allowed.

(ii) The impugned complaint and FIR in Crime No.224/2023 registered by the 1st respondent - Police for offences punishable under Sections 406, 419, 420, 465, 468 and 471 IPC, pending on the file of IV ACMM, Bangalore, qua the petitioner are hereby quashed.

Sd/-

(S.R.KRISHNA KUMAR) JUDGE Srl.