Gujarat High Court
Labhubhai Ranchhodbhai Patel & vs State Of Gujarat & 3 on 13 April, 2017
Author: J.B.Pardiwala
Bench: J.B.Pardiwala
R/CR.MA/16076/2014 ORDER
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL MISC.APPLICATION (FOR QUASHING & SET ASIDE
FIR/ORDER) NO. 16076 of 2014
[On note for speaking to minutes of order dated 06/04/2017 in
R/CR.MA/18228/2016 ]
==========================================================
LABHUBHAI RANCHHODBHAI PATEL & 1....Applicant(s)
Versus
STATE OF GUJARAT & 3....Respondent(s)
==========================================================
Appearance:
MS. KITTY S MEHTA, ADVOCATE for the Applicant(s) No. 1 - 2
MR SUNIL M AGRAWAL, ADVOCATE for the Respondent(s) No. 2
NOTICE SERVED BY DS for the Respondent(s) No. 3
MS NISHA THAKORE, APP for the Respondent(s) No. 1
==========================================================
CORAM: HONOURABLE MR.JUSTICE J.B.PARDIWALA
Date : 13/04/2017
ORAL ORDER
By this Note for speaking to minutes, it has been pointed out that on conclusion of the hearing, this Court thought fit to extend the interim order for a period of two weeks to enable the applicants to file anticipatory bail application before the Court concerned. Inadvertently, the same is not reflected in the judgment and order passed by this Court dated 6th April 2017.
It is clarified that the interim order earlier granted by this Court shall continue for two more weeks from today to enable the applicants of the Criminal Miscellaneous Application No.16076 of 2014, if they intend to file anticipatory bail application before the Court concerned.
With the above, the Note is disposed of.
The Registry shall effect the necessary addition in the judgment and issue a fresh writ of the order.
Page 1 of 2 HC-NIC Page 1 of 24 Created On Fri Apr 14 01:01:24 IST 2017 1 of 24 R/CR.MA/16076/2014 ORDER (J.B.PARDIWALA, J.) chandresh Page 2 of 2 HC-NIC Page 2 of 24 Created On Fri Apr 14 01:01:24 IST 2017 2 of 24 R/CR.MA/18228/2016 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL MISC.APPLICATION (FOR QUASHING & SET ASIDE FIR/ORDER) NO. 18228 of 2016 With CRIMINAL MISC.APPLICATION NO. 16076 of 2014 With CRIMINAL MISC.APPLICATION NO. 19007 of 2014 ========================================================== NARESHBHAI PRAHALLADBHAI MODI....Applicant(s) Versus STATE OF GUJARAT & 1....Respondent(s) ========================================================== Appearance:
CRIMINAL MISC.APPLICATION NO.18228/2016 MR AD SHAH, ADVOCATE for the Applicant(s) No. 1 MR. MITESH AMINT, PUBLIC PROSECUTOR WITH MS NISHA THAKORE, APP for the Respondent(s) No. 1 MR SUNIL AGRAWAL, ADOVATE for the Respondent No.2 CRIMINAL MISC.APPLICATION NO.16076/2014 MR R.S. SANJANWALA, SENIOR ADVOCATE WITH MS. KITTY MEHTA, ADVOCATE for the Applicant(s) MR. MITESH AMINT, PUBLIC PROSECUTOR WITH MS NISHA THAKORE, APP for the Respondent(s) No. 1 MR SUNIL AGRAWAL, ADOVATE for the Respondent No.2 CRIMINAL MISC.APPLICATION NO.19007/2014 MR KISHOR PRAJAPATI, ADVOCATE for the Applicant(s) No. 1 MR. MITESH AMINT, PUBLIC PROSECUTOR WITH MS NISHA THAKORE, APP for the Respondent(s) No. 1 MR DIPEN DAVE, ADOVATE for the Respondent No.2 ========================================================== CORAM: HONOURABLE MR.JUSTICE J.B.PARDIWALA Date : 06/04/2017 COMMON ORAL ORDER Page 1 of 22 HC-NIC Page 3 of 24 Created On Fri Apr 14 01:01:24 IST 2017 3 of 24 R/CR.MA/18228/2016 ORDER
1. Since the issues involved in all the captioned three applications are interrelated and the challenge is also to the proceedings of a self same case, those were heard analogously and are being disposed of by this common judgment and order.
2. By these three applications under Section482 of the Code of Criminal Procedure, 1973, the applicantsoriginal accused persons seek to invoke the inherent powers of this Court praying for quashing of the proceedings of Criminal Case No.1493 of 2014 pending before the Court of the learned Metropolitan Magistrate, Court No.20, Ahmedabad, arising from the F.I.R. being C.R. No.I231 of 2014 filed before the Odhav Police Station, Ahmedabad, for the offence punishable under Sections406, 420, 467, 468, 120B r/w.114 of the I.P.C.
3. The case of the prosecution may be summarized as under: 3.1 The original first informant is one Jagdishbhai Surendrabhai Desai i.e. the respondent no.2 herein. The dispute pertains to land bearing survey nos.152A, 152B, 153 paikee admeasuring 46,136 sq.mtrs.
situated at VillageNikol, DistrictAhmedabad, The original owner of the parcels of land was the applicant of the Criminal Misc. Application No.18228 of 2016 viz. Nareshbhai Prahladbhai Modi. On 31/01/1991, about 15,000 sq. yards land from the survey No.153 paikee was sold by Nareshbhai Prahladbhai Modi to the Jeevandhara Co. Op. Housing Society (Proposed) under a Banakhat registered on 31/01/1991. One Madhubhai Popatbhai Vasani was the Chairman of the said Society. On 28/04/1992 Madhubhai Popatbhai Vasani purchased land from the survey Nos.152A, 152B and 153 admeasuring 46,131 sq. mtrs vide registered agreement to sale on behalf of the Partnership Firm. One Batukbhai Popatbhai Patel was one of the partners of the said firm.
Page 2 of 22
HC-NIC Page 4 of 24 Created On Fri Apr 14 01:01:24 IST 2017
4 of 24
R/CR.MA/18228/2016 ORDER
3.2 In the year 1994, the land admeasuring about 15,000 sq. yards of
survey No.153B was sold to M/s. Gayatri Corporation. An Agreement to sale in this regard was executed by M/s. Gayatri Corporation in 1994 who had proposed Gitanjali Park having 65 plots, each admeasuring 175 sq. yards and 200 sq. yards respectively. On 27/01/1995, the first informant herein booked the plot No.37 admeasuring 175 sq.yards. The partners of the Gayatri Corporation did not issue any receipt at that point of time for the cash amount paid by the first informant, however, the Gayatri Corporation handed over the possession of the plots with a compound wall surrounding the area, but failed to execute the registered saledeed in favour of the purchasers. In the year 1998, a Final Town Planning Scheme came to be sanctioned covering the land in dispute. It is the case of the first informant that all the accused persons knew very well that the Draft Planning Scheme was introduced in the year 1987 in which the land in question was covered and despite such knowledge, the same was suppressed and by misrepresentation the plots came to be sold to the Gitanjali Park. It appears that when the Town Planning Scheme came to be finalized, the land in question was allotted as a final plot to the person entitled. The possession of the same was taken and handed over to the person entitled to the final plot under the Scheme. On 14/06/2000, the members of the Gitanjali Park preferred a representation addressed to the Town Planning Committee with a request to release the land in their favour. It is alleged that the partners of the Gayatri Corporation did not support the members of the Gitanjali Park. In such circumstances, the Municipal Corporation took over the possession of the Gitanjali Park Plot in the year 2008.
3.3 It also appears from the materials on record that the members of the Gitanjali Park, preferred a Regular Civil Suit No.2588 of 2004 in the Page 3 of 22 HC-NIC Page 5 of 24 Created On Fri Apr 14 01:01:24 IST 2017 5 of 24 R/CR.MA/18228/2016 ORDER Court of the learned City Civil Judge at Ahmedabad. The said suit came to be dismissed for nonprosecution in the year 2009. In the year 2016, an application was filed for restoration of the suit dismissed for default and the same is pending as on date.
3.4 In the aforesaid background, it is the case of the first informant that he alongwith the other purchasers of the plots came to be cheated.
3.5 At the end of the investigation, the Police filed a chargesheet for the offences noted above. The filing of the chargesheet culminated in the Criminal Case No.1493 of 2014 pending as on date in the Court of the learned Metropolitan Magistrate, Court No.20, Ahmedabad.
4. Mr. A.D. Shah, the learned counsel has appeared for the applicant of the Criminal Misc. Application No.18228 of 2016 viz. Nareshbhai Prahladbhai Modi, the original owner of the land in question. Mr. R.S. Sanjanwala, the learned senior counsel assisted by Ms Kitty Mehta, the learned counsel has appeared on behalf of the accused nos.4 and 5 i.e. the partners of the Gayatri Corporation and Mr. Kishor Prajapati, the learned counsel has appeared for the applicant of the Criminal Misc. Application No.19007 of 2014 viz. Bavchandbhai Dahyabhai Patel who was one of the partners of the Gayatri Corporation.
5. All the learned counsel appearing for the applicants vehemently submitted that even if the entire case of the prosecution is believed or accepted to be true, none of the ingredients to constitute the offence of forgery or criminal breach of trust are spelt out. It has been vehemently submitted that there is not a single document, which could be termed as a false document within the meaning of Section464 of the I.P.C. It is submitted that the case of the prosecution should be specific and clear.
Page 4 of 22
HC-NIC Page 6 of 24 Created On Fri Apr 14 01:01:24 IST 2017
6 of 24
R/CR.MA/18228/2016 ORDER
The prosecution cannot say that an offence of criminal breach of trust punishable under Section406 of the IPC has been committed and in the same breath, it cannot say that an offence of cheating punishable under Section 420 of the IPC is also made out.
6. According to Mr. A.D. Shah, the learned counsel, his client as such has no role to play so far as the allegations of cheating are concerned. He would submit that his client handed over the possession to the Gayatri Corporation by executing an agreement to sale and it is the Gayatri Corporation, who thereafter started developing the land in the name of Gitanjali Park. The land came to be plotted and the plots were sold by Gitanjali Park. According to Mr. Shah, his client cannot be even prosecuted for the offence of cheating under Section420 of the IPC because it is not the case of the prosecution that any false representation was made by the client of Mr. Shah, at any point of time, to the first informant and other purchasers of the plots.
7. Mr. Sanjanwala, the learned senior counsel appearing for the Partners of the Gayatri Corporation i.e. the original accused nos.4 and 5 submitted that no case worth the name could be said to have been made out against his clients. There is no forgery; there is no cheating or a criminal breach of trust. It is submitted that after a long delay of almost 18 years, the FIR was registered. He would submit that the first informant and other plot holders did file a civil suit in the year 2004, but failed to pursue diligently and the civil suit ultimately came to be dismissed for default in 2009 and till date has not been restored.
8. Mr. Sanjanwala, the learned senior counsel very vehemently submitted that the plot holders with their eyes wide open had entered into the transaction and purchased the plots. They knew very well that Page 5 of 22 HC-NIC Page 7 of 24 Created On Fri Apr 14 01:01:24 IST 2017 7 of 24 R/CR.MA/18228/2016 ORDER there was a draft town plaining scheme introduced in the year 1987 and the land in question was being covered under the draft town planning scheme. To make good his submission, he placed reliance on a document dated 05/03/1996, which is in the nature of a saledeed, AnnexureH to the Criminal Misc. Application No.16076 of 2014.
9. Mr. Kishor Prajapati, the learned counsel appeared in the third matter has adopted the submissions of Mr. R.S. Sanjanwala. In such circumstances referred to above, all the learned counsel appearing for the respective applicants submitted that there being merit in their applications, they be allowed and the prosecution be quashed.
10. On the other hand, all the three applications have been vehemently opposed by Mr. Sunil Agrawal, the learned counsel appearing for the respondent no.2 - original first informant and Ms. Thakore, the learned APP appearing for the State.
11. Ms. Thakore, the learned APP for the convenience of the Court has prepared a chart pointing out in what manner, the transaction took place. The chart is as under: CHART Original Owner Nareshbhai Modi (A1) Revenue Survey Revenue Survey Revenue Survey No.152A No.152B No.153 3136 sq.mtrs 25,407 sq.mtrs 17503 sq.mtrs.
Total 46,136 sq.mtrs.
12,541 sq.mtrs.
(15,000 sq.yrds) Jivandhara Co.Op. Hsg. Society Ltd. (proposed) Page 6 of 22 HC-NIC Page 8 of 24 Created On Fri Apr 14 01:01:24 IST 2017 8 of 24 R/CR.MA/18228/2016 ORDER Chairman Madhubhai Vasani Reg. Agreement dt.31.01.1991 Jivandhara Co.Op. Hsg. Society Ltd. (proposed) Partner Batukbhai Patel Reg. Agreement to sale dt.28.4.1992 48,355 sq.yrds R.S.No.152/B 15,000 sq.yrds 30,000 sq.yrds 18,355 sq.yrds 23.12.1994 31.05.1995 Orig. Owner + Jivandhara Soc. IshwarKrupa Coop Soc.(proposed) Nareshbhai Partner Jayantibhai Dobariya Modi Madhubhai Vasani (33,4412 sq.yrds) + [14,914 sq. yds.] Batukbhai Patel Not Sold Navneetrai Mulshanker Tapovan Co.op. Shefali Co.Op Hsg Bhatt Soc. (proposed) Soc. (proposed) (Total) (15000 sq.yrds) Jayantibhai Patel Narendrabhai 30,000 7.9.1995 5.8.1997 Kantibhai Patel sq.yrds (9250 sq.yrds) 2.4.1998 (9250 sq.yrds) Gitanjali Park (1) Amrishbhai 31.07.1994 (2) Deraj Babaji Partner of Gayatri Corp. (3) Girdharbhai Labhubhai Patel Reg. Saledeed Baichandbhai Patel dt. 02.02.2011 175/200 sq.yards Rs.50 Lac 65 suv plots Total Rs.84,58,000/ (5.3.1996)
12. Ms. Thakore, the learned APP very fairly submitted that the chargesheet could not have been filed for the offence punishable under Sections467 and 468 of the I.P.C. The learned APP submits that so far as the prosecution is concerned, there is not a single document, which could be said to have been forged. To put it in other words, none of the documents on record could be termed as false documents within the meaning of Section464 of the IPC. Ms Thakore submits that so far as the Page 7 of 22 HC-NIC Page 9 of 24 Created On Fri Apr 14 01:01:24 IST 2017 9 of 24 R/CR.MA/18228/2016 ORDER partners of the Gayatri Corporation are concerned, there is no more than a primafacie case against them so far as the offence of cheating is concerned. They all knew very well about the draft town planning scheme as well as the final town planning scheme. Despite this, they developed the land in the name of Gitanjali Park and sold each plot for the amount of Rs.2,65,000/ to 65 different individuals including the first informant. Ms. Thakore further pointed out so far as the applicant of Criminal Misc. Application No.18228 of 2016 is concerned viz. Nareshbhai Prahladbhai Modi, has also some role to play so far as the offence of cheating is concerned. It has been pointed out that despite all these developments, he sold the very same plot on 02/02/2011 to the partners of one Jivandhara Society by a registered saledeed. The sale deed was executed in favour of one Amrish Kantilal Raval. According to Ms. Thakore, knowing fully well about the developments that had taken place, the original owner could not have transferred the land once again in the year 2011 to a third party thereby depriving the plot holders of their legal rights.
13. According to the learned APP the document in the form of sale deed at Page62, Annexure'H' to the Criminal Misc. Application No.16076 of 2014 is concerned, the same will have to be looked into by the trial Court. In the document, there is no specific averment that despite there being a draft town planning scheme and the land being included in the same, the purchasers decided to purchase the plots. It is for the applicants to lead appropriate evidence in this regard in the course of trial to establish their defence.
14. In such circumstances referred to above, according to Ms. Thakore, more than a primafacie case could be said to have been made out so far as the offence punishable under Section420 of the IPC is Page 8 of 22 HC-NIC Page 10 of 24 Created On Fri Apr 14 01:01:24 IST 2017 10 of 24 R/CR.MA/18228/2016 ORDER concerned.
15. Mr. Agrawal, the learned counsel appearing for the first informant very vehemently submitted that the hard earned money of his client could be said to have been misappropriated by the accused persons in collusion with eachother. According to Mr. Agrawal, it was a well hatched conspiracy by all the accused persons. All the accused persons could be said to be a part and parcel of the offence of criminal conspiracy. The Investigating Officer has also thought fit to file chargesheet for the offence under Section 120B of the IPC. According to him, more than a primafacie case is made out and the prosecution should be given a chance to prove its case in the trial.
16. Having heard the learned counsel appearing for the parties and having considered the materials on record, the only question that falls for my consideration is whether the prosecution against the applicants should be quashed.
17. Having regard to the materials on record and the nature of the allegations, I have no doubt in my mind that this is not a case of forgery. There is not a single document on record, which could be termed as a false document under Section464 of the IPC. To this extent, even the State has very fairly submitted that no case of forgery is made out.
18. The offences of criminal breach of trust (Section 406 IPC) and cheating (Section 420 IPC) have specific ingredients. In order to constitute a criminal breach of trust (Section 406 IPC).
1) There must be entrustment with person for property or dominion over the property, and Page 9 of 22 HC-NIC Page 11 of 24 Created On Fri Apr 14 01:01:24 IST 2017 11 of 24 R/CR.MA/18228/2016 ORDER
2) The person entrusted :
a) dishonestly misappropriated or converted property to his own use, or
b) dishonestly used or disposed of the property or willfully suffers any other person so to do in violation
i) any direction of law prescribing the method in which the trust is discharged and
ii) of legal contract touching the discharge of trust (see:
S.W.P. Palanitkar v. State of Bihar, (2002)1 SCC 241) : (AIR 2001 SC 2960).
iii)
19. Similarly, in respect of an offence under section 420 IPC, the essential ingredients are :
1) deception of any person, either by making a false or misleading representation or by other action or by omission;
2) fraudulently or dishonestly inducing any person to deliver any property, or
3) the consent that any persons shall retain any property and finally intentionally inducing that person to do or omit to do anything which he would not do or omit (see: Harmanpeet Singh Ahluwalia v. State of Punjab, (2009)7 SCC 712 : (2009) Cr.L.J. 3462 (SC) )
20. Further, in both sections, mens rea i.e. intention to defraud or the dishonest intention must be present from the very beginning or inception without which either of these sections cannot be invoked.
21. In my view, the plain reading of the First Information Report and the other materials on record, primafacie discloses commission of the offence of cheating to spell out any of the aforesaid ingredients noted above. I may only say with a view to clear a serious misconception of law in the mind of the police as well as the courts below that if it is a Page 10 of 22 HC-NIC Page 12 of 24 Created On Fri Apr 14 01:01:24 IST 2017
12 of 24 R/CR.MA/18228/2016 ORDER case of the complainant that offence of criminal breach of trust as defined under Section 405 of IPC, punishable under Section 406 of IPC, is committed by the accused, then in the same breath it could not be said that the accused has also committed the offence of cheating as defined and explained in Section 415 of the IPC, punishable under Section 420 of the IPC.
22. Every act of breach of trust may not be resulted in a penal offence of criminal breach of trust unless there is evidence of manipulating act of fraudulent misappropriation. An act of breach of trust involves a civil wrong in respect of which the person may seek his remedy for damages in civil courts but any breach of trust with a mens rea gives rise to a criminal prosecution as well. It has been held in Hart Prasad Chamaria v. B.K. Surekha and others, reported in 1973(2) SCC 823 as under :
We have heard Mr. Maheshwarit on behalf of the appellant and are of the opinion that no case has been made out against the respondents under Section 420 Indian Penal Code. For the purpose of the present appeal, we would assume that the various allegations of fact which have been made in the complaint by the appellant are correct. Even after making that allowance, we find that the complaint does riot disclose the commission of any offence on the part of the respondents under Section 420 Indian Penal Code. There is nothing in the complaint to show that the respondents had dishonest or fraudulent intention at the time the appellant parted with Rs. 35.000/ There is also nothing to indicate that the respondents induced the appellant to pay them Rs. 35.000/ by deceiving him. It is further not the case of the appellant that a representation was made, the respondents knew the same to be false. The fact that the respondents subsequently did not abide by their commitment that they would show the appellant to be the proprietor of Drang Transport Corporation and would also render accounts to him in the month of December might create civil liability on the respondents for the offence of cheating.
23. To put it in other words, the case of cheating the dishonest Page 11 of 22 HC-NIC Page 13 of 24 Created On Fri Apr 14 01:01:24 IST 2017 13 of 24 R/CR.MA/18228/2016 ORDER intention starts with the very inception of the transaction. But in the case of criminal breach of trust, the person who comes into possession of the movable property receives it legally, but illegally retains it or converts it to his own use against the terms of the contract. Then the question is, in a case like this, whether the retention is with dishonest intention or not. Whether the retention involves criminal breach of trust or only a civil liability would depend upon the facts of each case.
24. The distinction between mere breach of contract and the offence of criminal breach of trust and cheating are fine one. In case of cheating, it depends upon the intention of the accused at the time of inducement, which may be judged by a subsequent conduct but for this the subsequent conduct is not the sole test but mere breach of contract which cannot give rise to a criminal prosecution for cheating unless fraudulent or dishonest intention is shown right from the beginning of the transaction i.e. the time when the offence is said to have been committed. Therefore, it is his intention, which is the gist of the offence. Whereas, for the criminal breach of trust, the property must have been entrusted to the accused or he must have dominion over it. The property in respect of which the offence after breach of trust has been committed must be either the property of some person other than the accused or the beneficial interest in or ownership of it must be of some other person. The accused must hold that property on trust of such other person. But the offence, i.e. the offence of breach of trust and cheating involve dishonest intention but they are mutually exclusive and different in basic concept. There is a distinction between criminal breach of trust and cheating. For cheating, criminal intention is necessary at the time of entrustment. In criminal breach of trust, mere proof of entrustment is sufficient. Thus, in case of criminal breach of trust, the offender is lawfully entrusted with the property and he dishonestly misappropriated Page 12 of 22 HC-NIC Page 14 of 24 Created On Fri Apr 14 01:01:24 IST 2017 14 of 24 R/CR.MA/18228/2016 ORDER the same. Whereas, in case of cheating, the offender practices fraudulent or dishonest to induce with another person to deliver the property. In such situation, both the offences cannot coexist simultaneously.
25. I may quote with profit a decision of the Supreme Court in the case of Nageshwar Prasad Singh alias Sinha v. Narayan Singh, AIR 1999 SC 1480. In the said case, the allegation of the prosecution was that an agreement was signed between the complainant respondent and the appellant whereby some land was agreed to be sold by the appellant to the complainants on a consideration, and allegedly a part thereof was paid as earnest money, the balance being payable in the manner indicated in the deed. The most important term in the deed was that possession of the plot would stand transferred to the complainants and possession in fact was delivered to the complainants over which they made certain constructions. The complaint was laid on the basis that the appellant had cheated the complainants of the sum of money they had paid as earnest money as his subsequent conduct reflected that he was not willing to complete the bargain for which the complainants had to file a suit for specific performance which was pending in the civil court. Held, that latter part of illustration (g) to Section 415, I.P.C. illustrates that at the time when agreement for sell was executed, it could have, in no event, been termed dishonestly so as to hold that the complainants were cheated of the earnest money, which they passed to the appellant as part consideration and possession of the total amount involved in the bargain was passed over to the complainant/respondent and which remained in their possession. Now it is left to imagine who would be interested for dealing the matter for completing the bargain when admittedly the complainants have not performed their part in making full payment. The matter was, therefore, before the civil court in this respect. The liability, if any, arising out by breaching thereof was civil in Page 13 of 22 HC-NIC Page 15 of 24 Created On Fri Apr 14 01:01:24 IST 2017 15 of 24 R/CR.MA/18228/2016 ORDER nature and not criminal. Accordingly, the appeal was allowed and complaint proceedings were quashed.
26. It was further held by the Supreme Court in the case of Hridaya Ranjan Prasad Verma v. State of Bihar, AIR 2000 SC 2341 at Pp. 234546 of para 16) as below :
"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, which is the gist of the offence. To hold a person guilty of cheating it is necessary to show that he had fraudulent or dishonest intention at the time of making the promise. From his mere failure to keep up promise subsequently such a culpable intention right at the beginning, that is, when he made the promise cannot be presumed."
27. In All Cargo Movers (I) Pvt. Ltd. & others v. Dhanesh Badarmal Jain & another, JT 2007 (12) SC 345, the Apex Court quashed a criminal proceeding on the premise that the allegations contained in complaint were wholly inconsistent with the pleadings in a collateral civil proceeding. It held as follows :
"17. We are of the opinion that the allegations made in the complaint petition, even if given face value and taken to be correct in its entirety, do not disclose an offence. For the said purpose, This Court may not only take into consideration the admitted facts but it is also permissible to look into the pleadings of the plaintiffrespondent No.1 in the suit. No allegation whatsoever was made against the appellants herein in the notice. What was contended was negligence and/or breach of contract on the part of the carriers and their agent. Breach of contract simplicitor does not constitute an offence. For the said purpose, allegations in the complaint petition must Page 14 of 22 HC-NIC Page 16 of 24 Created On Fri Apr 14 01:01:24 IST 2017 16 of 24 R/CR.MA/18228/2016 ORDER disclose the necessary ingredients therefor. Where a civil suit is pending and the complaint petition has been filed one year after filing of the civil suit, we may for the purpose of finding out as to whether the said allegations are prima facie cannot notice the correspondences exchanged by the parties and other admitted documents. It is one thing to say that the Court at this juncture would not consider the defence of the accused but it is another thing to say that for exercising the inherent jurisdiction of this Court, it is impermissible also to look to the admitted documents. Criminal proceedings should not be encouraged, when it is found to be mala fide or otherwise an abuse of the process of the Court. Superior Courts while exercising this power should also strive to serve the ends of justice."
28. In K.L.E. Society & others v. Siddalingesh, (2008) 4 SCC 541, on a similar issue, the Supreme Court quashed a criminal proceeding labeling it to be an abuse of process of Court as the allegations contained in the complaint ran contrary to the averments made in the petition filed under the Industrial Disputes Act. The Apex Court held as follows :
"7. One thing is clear on reading of High Court's reasoning that the High Court came to the conclusion that deductions were made without any rhyme and reason and without any basis. That was not the case of the complainant. On the other hand, it tried to make out a case that the deduction was made with an object. That obviously, was the foundation to substantiate claim of entrustment. On a close reading of the complaint it is clear that the ingredients of Sections 403, 405 and 415 do not exist. The statement made in the complaint runs contrary to the averments made in the petition in terms of Section 33(C) (2)."
29. In State of Orissa v. Debendra Nath Padhi, (2005) SCC (Cri.) 415, the Supreme Court held that the High Court could take into account materials of "unimpeachable character of sterling quality" while exercising its inherent powers to quash a criminal proceeding and observed as follows : "29. Regarding the argument of accused having to face the trial Page 15 of 22 HC-NIC Page 17 of 24 Created On Fri Apr 14 01:01:24 IST 2017 17 of 24 R/CR.MA/18228/2016 ORDER despite being in a position to produce material of unimpeachable character of sterling quality, the width of the powers of the High Court under Section 482 of the Code and Article 226 of Constitution is unlimited whereunder in the interests of justice the High Court can make such orders as may be necessary to prevent abuse of the process of any Court or otherwise to secure the ends of justice within the parameters laid down in Bhajan Lals case.
30. In Vijaya Rao v. State of Rajasthan & another (2005) SCC (Cri.) 1600, the Supreme Court held that merely using expressions like "fraudulent representation" and "malafide intention" does not give rise to an inference that the complaint discloses the ingredients of the offence of cheating.
31. In Hridaya Ranjan Prasad Verma & others v. State of Bihar & another (2000) SCC (Cri.) 786, the Supreme Court succinctly laid down the distinction between breach of contract in one hand and the offence of cheating in the other.
"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 to 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 which is the gist of the offence. To hold a person guilty of cheating it is necessary to show that he had fraudulent or dishonest intention at the time of making the promise. From his mere failure to keep up promise subsequently such a culpable intention right at the beginning, that is, when he made the promise cannot be presumed."
32. In Anil Kumar Bose v. State of Bihar, (1974) SCC (Cri.) 652, the Supreme Court held that the mere failure to perform a duty or observe the rules of procedure may be an administrative lapse or any error of Page 16 of 22 HC-NIC Page 18 of 24 Created On Fri Apr 14 01:01:24 IST 2017 18 of 24 R/CR.MA/18228/2016 ORDER judgement but cannot be equated with a dishonest intention or cheating.
33. Criticizing the institution of malicious and frivolous criminal proceeding against the individuals, the Supreme Court in PEPSI Foods Ltd. & another v. Special Judicial Magistrate & Ors., (1998) SCC (Cri.) 1400, held as follows :
"28. Summoning of an accused in a criminal case is a serious matter. Criminal law cannot be set into motion as a matter of course. it is not that the complainant has to bring only two witnesses to support his allegations in the complaint to have the criminal law set into motion. The order of the magistrate summoning the accused must reflect that he has applied his mind to the facts of the case and the law applicable thereto. He has to examine the nature of allegations made in the complaint and the evidence both oral and documentary in support thereof and would that be sufficient for the complainant to succeed in bringing charge home to the accused. It is not that the Magistrate is a silent spectator at the time of recording of preliminary evidence before summoning of the accused. Magistrate has to carefully scrutinise the evidence brought on record and may even himself put questions to the complainant and his witnesses to elicit answers to find out the truthfulness of the allegations or otherwise and then examine if any offence is prima facie committed by all or any of the accused."
34. In B.Suresh Yadav v. Sharifa Bee & another, JT (2007) 12 SC 341, the Supreme Court again highlighted the distinction between a mere breach of contract and the offence of cheating.
35. In Inder Mohan Goswami & another v. State of Uttaranchal & others, (2007)12 SCC 1, the Supreme Court analysed inherent powers of the High Court under Section 482 as follows :
23. This court in a number of cases has laid down the scope and ambit of courts' powers under section 482 Cr.P.C. Every High Court has inherent power to act ex debito justitiae to do real and substantial justice, for the administration of which alone it exists, or to prevent abuse of the process of the court. Inherent Page 17 of 22 HC-NIC Page 19 of 24 Created On Fri Apr 14 01:01:24 IST 2017 19 of 24 R/CR.MA/18228/2016 ORDER power under section 482 Cr.P.C. can be exercised:
(i) to give effect to an order under the Code;
(ii) to prevent abuse of the process of court, and
(iii) to otherwise secure the ends of justice.
24. Inherent powers under section 482 Cr.P.C. though wide have to be exercised sparingly, carefully and with great caution and only when such exercise is justified by the tests specifically laid down in this section itself. Authority of the court exists for the advancement of justice. If any abuse of the process leading to injustice is brought to the notice of the court, then the Court would be justified in preventing injustice by invoking inherent powers in absence of specific provisions in the Statute."
36. I am of the view that more than a primafacie case could be said to have been made out against the partners of the Gayatri Corporation i.e. the applicants of the Criminal Misc. Application No.16076 of 2014 and Criminal Misc. Application No.19007 of 2014 are concerned. The only relief, they are entitled to seek, is the quashing of a part of the prosecution so far as the offence of forgery and criminal breach of trust is concerned. I am of the view that so far as the offence under Section 420 of the IPC is concerned, the applicants should be put to trial. At this stage, let me consider whether the original owner i.e. the applicant of Criminal Misc. Application No.18228 of 2016 could be said to have committed the offence punishable under Section420 of the IPC. So far as this part of the allegations is concerned, the learned APP appearing for the State and Mr. Agrawal, the learned counsel appearing for the first informant submitted that in the year 2011 with all the developments on record the applicant could not have transferred the land in favour of one Amrish Kantilal Raval through the partners of the Jeevandhara Society. I put a pin pointed question to Ms. Thakore, the learned APP as well as Mr. Agrawal, the learned counsel appearing for the first informant that whether the transaction of the year 2011 is a part and parcel of the present prosecution or not. It appears that it is not. What steps the Page 18 of 22 HC-NIC Page 20 of 24 Created On Fri Apr 14 01:01:24 IST 2017 20 of 24 R/CR.MA/18228/2016 ORDER purchasers took thereafter is not known. Whether he is aggrieved in any manner is also not known. The chargesheet does not contain his statement. It is true that the land has been transferred, but it does not seem to be the subject matter of the present prosecution. Mr. Agrawal may be right in his submission that such further transferred has affected the rights of his client, but in the absence of that part of the transaction being a part and parcel of the present prosecution, it is difficult for me to say that the same would constitute an offence under Section420 of the IPC so far as the original owner viz. Nareshbhai Prahladbhai Modi is concerned.
37. At this stage, let me deal with the vociferous submission of Mr. Sanjanwala as regards gross an inordinate delay in lodging the FIR. There is no doubt that the FIR was lodged after a long delay. If the first informant and others thought fit to file a civil suit in the year 2004, they might as well as could have registered the FIR at that point of time itself. It is also true that in the year 2009, when the suit came to be dismissed for default, they did not deem fit to register the FIR and ultimately, the FIR was registered in the year 2014.
38. Having reached to the conclusion that there is a primafacie case against the applicants so far as the offence of cheating is concerned, should I quash the FIR only on the ground of delay in lodging the same.
39. In the aforesaid context, I may quote an order passed by this Court in the case of Chaudhari (Loh) Valjibhai Parthibhai & Others Vs. State of Gujarat & Another in Criminal Misc. Application No.9107 of 2015; decided on 22/03/2017.
11 Should this Court quash the F.I.R. by accepting the submission of Mr. Desai that there has been a gross delay of ten years in registering the F.I.R. It is true that the prompt and Page 19 of 22 HC-NIC Page 21 of 24 Created On Fri Apr 14 01:01:24 IST 2017 21 of 24 R/CR.MA/18228/2016 ORDER early reporting of the occurrence of the informant with all its vivid details gives an assurance regarding the truth of its version. The first informant in a given case also owes an explanation to explain the delay. The delay in lodging the F.I.R. would not make the case of the first informant improbable when such delay is properly explained. In the case at hand, the first informant has said in so many words that no sooner it came to their notice that false documents have been created, they thought fit to register the F.I.R. It is true that before the registration of the F.I.R., they did initiate proceedings before the revenue authority known as R.T.S. 12 Today, I am confronted with a situation where there is a clearcut report of the handwriting expert stating that the signatures are forged, and on the other hand, a strong assertion on the part of the applicants that there is a gross delay of almost a decade in registering the F.I.R.
13 The general rule of criminal justice is that a crime never dies. The principle is reflected in the wellknown maxim nullum tempus aut locus occurrit regi (lapse of time is no bar to Crown in proceeding against offenders). In this context, I may quote the observations of the Supreme Court in the case of Japani Sahoo vs. Chandra Sekhar Mohanty [AIR 2007 SC 2762] as under:
14. The general rule of criminal justice is that "a crime never dies". The principle is reflected in the wellknown maxim nullum tempus aut locus occurrit regi (lapse of time is no bar to Crown in proceeding against offenders). The Limitation Act, 1963 does not apply to criminal proceedings unless there are express and specific provisions to that effect, for instance, Articles 114, 115, 131 and 132 of the Act. It is settled law that a criminal offence is considered as a wrong against the State and the Society even though it has been committed against an individual. Normally, in serious offences, prosecution is launched by the State and a Court of Law has no power to throw away prosecution solely on the ground of delay. Mere delay in approaching a Court of Law would not by itself afford a ground for dismissing the case though it may be a relevant circumstance in reaching a final verdict.
14 In the case of Sirajul and others vs. State of U.P. [AIR 2015 SC (Supp) 1875, the same principle i.e. a crime never Page 20 of 22 HC-NIC Page 22 of 24 Created On Fri Apr 14 01:01:24 IST 2017 22 of 24 R/CR.MA/18228/2016 ORDER dies has been reiterated observing as under:
9. On the other hand, respondent No. 2complainant submitted that bar of limitation does not apply beyond the statutory bar under Section 468, Cr.P.C. A crime never dies.
A criminal offence is a wrong against the society even though committed against an individual and thus the prosecution cannot be thrown out merely on the ground of delay. In support of this submission, reliance has been placed in Japani Sahoo v. Chandra Sekhar Mohanty [(2007) 7 SCC 394 : (AIR 2007 SC 2762].
15 Thus, it is evident that the question of delay in launching the criminal prosecution may be a circumstance to be taken into consideration in arriving at the final decision. But, it cannot itself be a ground for quashing the F.I.R.
16 More so, as observed by the Supreme Court in the case of Noida Entrepreneurs Association vs. Noida and others [AIR 2011 SCC 2112], the issue of limitation has to be examined in light of the gravity of the charge.
40. For the forgoing reasons, the Criminal Misc. Application No.18228 of 2016 is allowed. The proceedings of Criminal Case No.1493 of 2014 pending before the Court of the learned Metropolitan Magistrate, Court No.20, Ahmedabad, are hereby quashed.
So far as the two connected applications are concerned i.e. Criminal Misc. Application No.16076 of 2014 and Criminal Misc. Application No.19007 of 2014 are concerned, they allowed in part. The prosecution is quashed so far as the offence of forgery and criminal breach of trust is concerned. However, I am of the view that the applicants should be put to trial so far as the offence of cheating under Section420 of the IPC is concerned.
Rule is made absolute to the aforesaid extent. Direct service is permitted.
Page 21 of 22 HC-NIC Page 23 of 24 Created On Fri Apr 14 01:01:24 IST 2017 23 of 24 R/CR.MA/18228/2016 ORDER (J.B.PARDIWALA, J.) aruna Page 22 of 22 HC-NIC Page 24 of 24 Created On Fri Apr 14 01:01:24 IST 2017 24 of 24