Punjab-Haryana High Court
Smt. Seema vs Satish Sachdeva And Anr. on 3 January, 2002
Equivalent citations: 2002CRILJ2125
Author: J.S. Khehar
Bench: J.S. Khehar
ORDER J.S. Khehar, J.
1. Satish Sachdeva (respondent No. 1 herein) made a complaint dated 12-6-1999 to the Superintendent of Police. Amritsar City-II, alleging that Sham Sunder son of Banarai Dass, started a chit fund company under the name and style of M/s. S. Finance, G.T. Road, Near Bus Stand. Amritsar. He claimed that he had enrolled himself as a member of the Chit Fund and made regular contribution of Rs. 10,000/-every month on account of which he was entitled to receive a sum of Rs. 1,50,000/-on 30-9-1998. Despite repeated requests made by him to the aforesaid Sham Sunder, the amount had not been returned. The complainant, on the basis of the aforesaid facts, alleged in his aforesaid complaint that he had been made a member of the chit fund fraudulently by Sham Sunder so as to dishonestly cheat him for personal monetary gains. It was also alleged that the amount deposited by the complainant in the chit fund was dishonestly misappropriated by the aforesaid Sham Sunder. A compromise was entered into between the complainant Satish Sachdeva and the accused Sham Sunder on 22-6-1999 wherein Sham Sunder agreed to pay the complainant Satish Sachdeva all outstanding dues.
2. It is the case of the complainant Satish Sachdeva that despite the aforesaid compromise, Sham Sunder had failed to honour the commitment made despite repeated requests. It is in the aforesaid circumstances that Satish Sachdeva made a complaint under Sections 405/406 and 420 of the Indian Penal Code to the Judicial Magistrate 1st Class, Amritsar, on 27-9-1999. In the instant complaint Satish Sachdeva, the complainant alleges that on account of the deposits made by him, he was to be released a sum of Rs. 30,000/- on 30-6-1998, a sum of Rs. 1,00,000/- on 30-8-1998 and finally a sum of Rs. 2,50,000/- on 25-9-1998 as a consequence of his contribution to three chit funds. It is alleged in the aforesaid complaint that despite his contributions, Sham Sunder accused had failed to release the payments to him. Paragraph 6 of the complaint which is relevant to the present controversy is being extracted hereunder :-
6. That the above amounts along with amounts of other subscribers were utilised by Shri Sham Sunder on the following assets :-
1. Renovation of H. No. 231, Tilak Nagar, Amritsar.
2. Fitting of furniture in the Drawing Room of the H. No. 231. Tilak Nagar, Amritsar.
3. Renovation of factory at Bharat Nagar, Amritsar.
4. Marriage of Seema d/o Shri Banarasi Das for the purchase of Refrigerator, Colour Television, Scooter etc.
5. That the above premises bearing H. No. 231, Tilak Nagar, Amritsar, is in possession of Shri Sham Sunder, Banarasi Das, Naresh Kumar and Deepak Kumar and the factory at Bharat Nagar Amritsar is possessed by Shri Banarsi Das, Shri Sham Sunder and Shri Deepak Kumar and Refrigerator, Colour Television and Scooter are in possession of Smt. Seema.
On the basis of the complaint dated 27-9-1999, the Judicial Magistrate 1st Class, Amritsar, vide his order dated 3-11-1999, arrived at the conclusion that there was sufficient evidence to proceed against the accused under Sections 406 and 420 of the Indian Penal Code. The trial Court accordingly summoned the accused to face the trial under the aforesaid sections. The order of the Judicial Magistrate 1st Class, Amritsar, dated 3-11-1999 has been impugned through the instant petition by Smt. Seema daughter of Banarsi Das.
3. It is the case of the petitioner before this Court that the complainant had made no reference to her in his first complaint dated 12-6-1999 and reference made to her and the second complaint dated 27-9-1999 even if taken on its face value and accepted as correct would be insufficient to fulfil the ingredients constituting the offence under Sections 405 and 420 of the Indian Penal Code.
4. Section 405 of the Indian Penal Code is being extracted hereunder :-
405. Criminal breach of trust :- Whoever, being in any manner entrusted with property, or with any dominion over property, dishonestly misappropriate or converts to his own use that property, or dishonestly uses or disposes of that property in violation of any direction of law prescribing the mode in which such trust is to be discharged, of of any legal contract, express or implied, which he has made touching the discharge of such trust, or wilfully suffers any other person so to do, commits "criminal breach of trust.
A bare perusal of the aforesaid section leads to the conclusion that to constitute an offence of criminal breach of trust it is essential to prove first of all that the accused was entrusted with some property or with any dominion or power over it. It has to be estalished further that in respect of the property entrusted, there was dishonest misappropriation, or dishonest conversion, or dishonest use, or disposal in violation of the terms of entrustment or violation of a provision of law. So far as the allegations made in the complaint against the petitioner-Smt. Seema are concerned, it is not even the case of the complainant himself that Smt. Seema had been entrusted the amount in the chit fund in any manner directly or indirectly. It is also not the case of the complainant that there was any agreement between the complainant and Smt. Seema in respect of the money deposited by him in the chit fund. It is, therefore, obvious that the ingredients of the offence under Section 405 of the Indian Penal Code are clearly not made out against Smt. Seema.
5. The impugned order of the Judicial Magistrate 1st Class, Amritsar, requires her to be proceeed against under Section 420 of the Indian Penal Code. The aforesaid section is being extracted hereunder :-
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.
Before an offence of cheating dishonestly under Section 420 of the Indian Penal Code is made out, it is necessary to establish that the accused must have cheated or dishonestly induced a person to deliver property or a valuable security. Even in the complaint, if taken on its face value and accepted as correct, it is not alleged that the petitioner-Smt. Seema ever induced the complainant Satish Sachdeva to enrol as a member of the chit fund established by Sham Sunder (who is admittedly her brother). Merely because Sham Sunder is alleged to have purchased certain articles from the amount deposited by the complainant-Satish Sachdeva at the time of marriage of the pe-titioner-Smt. Seema, would not make any difference insofar as the offence contemplated under Section 420 of the Indian Penal Code is concerned, insofar as Smt. Seema is concerned.
6. Since the two complaints made by the complainant do not disclose the commission of any offence either under Section 405 or 420 of the Indian Penal Code by the petitioner, the order of the Judicial Magistrate 1st Class, Amritsar, dated 3-11-1999, summoning her to face trial under the aforesaid sections is unsustainable and is liable to be set aside. For the reasons recorded above, the order of the Judicial Magistrate 1st Class, Amritsar, dated 3-11-1999, insofar as it relates to Smt. Seema petitioners, is accordingly quashed.