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 9, Cited by 0]

Rajasthan High Court - Jodhpur

Asha Rawal & Anr vs State & Anr on 13 April, 2017

Author: P.K. Lohra

Bench: P.K. Lohra

       HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                        JODHPUR
              S.B. Criminal Misc(Pet.) No. 2525 / 2016
1. Asha Rawal W/o Sh. Narendra Kumar, Resident of Sirohi (Raj.)
2. Laxmilal W/o Sh. Narayan Lal, Resident of Sirohi (Raj.)
                                                        ----Petitioners
                                Versus
1. The State of Rajasthan through Public Prosecutor.
2. Amra Ram S/o Sh. Lalaram, by caste Kalbi, Resident of
Krishanganj, Tehsil and District-Sirohi (Raj.).
                                                      ----Respondents
_____________________________________________________
For Petitioner(s)   : Mr. Vineet Jain.
For Respondent(s) : Mr. V.S. Rajpurohit, P.P. for the State.
For Respondent-Complainant : None present despite service.
_____________________________________________________
                HON'BLE MR. JUSTICE P.K. LOHRA

Order 13/04/2017 By the instant misc. petition under Section 482 Cr.P.C. accused-petitioners are imploring annulment of FIR No.39/2016, registered at Police Station Sirohi, Distirct Sirohi. In the impugned FIR, respondent-complainant has alleged that petitioners have committed offences punishable under Section 420, 406 & 120-B IPC.

The facts, apposite for the purpose of this petition, are that a complaint, laid by second respondent before the Chief Judicial Magistrate, Sirohi (for short, 'learned trial Court') attributing offences aforesaid against petitioners, is forwarded to Police Station Sirohi under Section 156(3) Cr.P.C. for investigation. In the complaint, it is alleged by the complainant that first petitioner, (2 of 5) [CRLMP-2525/2016] Asha Rawal, the Chairman, and second petitioner, Laxmilal, that is Director of Ambeshwar Mahila Sahakari Samiti, Sirohi (for short, 'Society'), in connivance with other elected members and officials of Society, have cheated the complainant. As per version of the complainant, under Daily Deposit Scheme of the Society, he deposited Rs.100/- daily since 12.11.2014 and as per the scheme his account matured on 12.11.2015. In total, according to the complainant, he deposited Rs.27,500/- but on maturity of his account, the amount aforesaid is not paid to him despite his repeated requests and persuasions. It is in that background, the complainant alleged that the petitioners and other officials of the Society in conspiracy have misappropriated the amount of public constituting aforesaid offences against both the petitioners.

In order to lay challenge to the FIR, petitioners have taken shelter of order dated 14.05.2015, passed by this Court in D.B. Civil Writ Petition(PIL) No.26/2013 in Sajjan Singh Bhati Vs. State of Rajasthan & Ors. wherein Court passed following order:-

"The writ petition is partly allowed with a direction that respondents 9 to 12 or any other cooperative society or the multi-state co-
operative societies registered under the Rajasthan State Cooperative Societies Act, 2001 and Multi-State Cooperative Act, 2002, shall not accept the deposit of any kind and under any scheme from the public, including nominal members ordinary members of the members of any category of these societies, except after obtaining licence under Section 22 of the Banking Regulation Act, 1949."

The positive assertion of the petitioners is that due to the order passed in aforesaid PIL, all the banking activities of the Co- operative Societies within the State of Rajasthan completely (3 of 5) [CRLMP-2525/2016] closed and made inoperative and that being so the amount deposited by the complainant and the other incumbents could not be paid to them by the Society. The petitioners have also made sincere endeavor to apprise the Court that there is no ill-intention on their part to misappropriate the amount of complainant and the Society is ready and willing to pay requisite amount to the complainant in part as per availability of cash and in ratio of entitlement of its member/customer. For showing their bonafide, it is also averred in the petition that complainant has already been paid Rs.5,000/- and commitment to pay him remaining amount in due course of time is also made.

The petition came up before the Court on 16.09.2016 when notices were issued and learned Public Prosecutor accepted notices for the State. Pursuant to the notices issued to respondent-complainant, nobody has appeared on his behalf.

I have heard learned for the petitioners, learned Public Prosecutor and perused the materials available on record.

At the outset, it is observed that being in helm of affairs of the Society as its Chairman and Director respectively the petitioners were under an obligation to pay requisite amount to the complainant upon maturity of his account of Daily Deposit Scheme. Thus, dilly-dallying and reluctance on the part of petitioners to pay requisite amount of the complainant has rightly prompted him to initiate action against them. While, it is true that decision rendered by the Division Bench in aforesaid PIL has forced the Society to stop its banking activities but then a legitimate amount, which the Society owes to its members, cannot (4 of 5) [CRLMP-2525/2016] be denied to him on that pretext. However, in the backdrop of hampering of banking activities as a consequence of judicial intervention it is rather difficult to fathom that gravamen of the charge attributed to them is prima facie made out. Moreover, factum of acknowledgment by the petitioners to pay requisite amount to the complainant has also persuaded this Court to believe that prima facie criminal delinquency of the petitioners for the aforesaid offences is under serious cloud. Although, factual report submitted by learned Public Prosecutor indicates that charge-sheet against one of accused, named in the FIR, Nagendra Rawal, has been filed for the aforesaid offences, but then, this sort of development itself cannot be a decisive factor to decline interference in the matter at this stage. It is also brought to notice of the Court by learned counsel for the petitioners that entire amount, deposited by the complainant under Daily Deposit Scheme of the Society, has been paid to the complainant, cannot be eschewed by the Court for appreciating their afflictions. Concurrence of the learned Public Prosecutor with the aforesaid submission of learned counsel for the petitioners is also significant in the light of allegations made in FIR. That apart, non- appearance of the complainant, despite service of notice, also strengthens belief of the Court that after receiving his requisite due amount he too is not interested to pursue the matter against the petitioners. Therefore, taking into account peculiar facts and circumstances of the instant case, I feel persuaded to exercise inherent jurisdiction ex debito justitiae to do real and substantial justice for the administration of which alone Courts exist. In the (5 of 5) [CRLMP-2525/2016] wake of subsequent developments having direct ramification on the prosecution launched against the petitioners, in my considered opinion, it would be an abuse of the process of the Court to allow any action which would result in injustice and prevent promotion of justice.

The upshot of the above discussion is that instant criminal misc. petition is allowed and the impugned FIR and further proceedings pursuant thereto are hereby quashed and set aside.

(P.K. LOHRA)J. Twinkle/79