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

B.R Acharya vs A. Anil Kumar Pai on 4 March, 2025

Author: H.P.Sandesh

Bench: H.P.Sandesh

                                   1



       IN THE HIGH COURT OF KARNATAKA AT BENGALURU
                              TH
                                                              R
           DATED THIS THE 4        DAY OF MARCH, 2025

                          BEFORE

           THE HON'BLE MR. JUSTICE H.P. SANDESH

          CRIMINAL REVISION PETITION NO.767/2019

BETWEEN:

1.     B.R. ACHARYA
       S/O LATE VASUDEVACHARYA,
       AGED ABOUT 64 YEARS,
       R/AT 237, CANARA BANK COLONY,
       NAGARABHAVI ROAD, II CROSS,
       CHANDRA LAYOUT,
       I PHASE, III STAGE,
       VIJAYANAGAR,
       BENGALURU-560 040.                      ... PETITIONER

            (BY SRI. M.SHASHIDHARA, ADVOCATE)
AND:

1.     A. ANIL KUMAR PAI
       S/O LATE A.G.PAI,
       AGED MAJOR,
       R/AT NO.517/41-1,
       GEETHANJALI,
       7TH MAIN ROAD, 46TH CROSS,
       JAYANAGAR V BLOCK,
       BENGALURU-560 041.                      ... RESPONDENT

        (BY SRI. PARIKSHITH WARRIER, ADVOCATE FOR
         SRI. S. SUSHANT VENKATESH PAI, ADVOCATE)
                                  2



     THIS CRIMINAL REVISION PETITION IS FILED UNDER
SECTION 397 R/W 401 OF CR.P.C PRAYING TO SET ASIDE THE
JUDGMENT OF CONVICTION DATED 09.04.2019 PASSED BY THE
LV ADDITIONAL CITY CIVIL AND SESSIONS JUDGE, BENGALURU
IN CRL.A.NO.1155/2014 BY CONFIRMING THE JUDGMENT OF
CONVICTION DATED 25.09.2014 PASSED BY THE IV ADDL.
CHIEF     METROPOLITAN         MAGISTRATE,        BENGALURU          IN
C.C.NO.21364/2007 AND ACQUIT THE PETITIONER.


     THIS CRIMINAL REVISION PETITION HAVING BEEN HEARD
AND RESERVED FOR ORDERS ON 13.02.2025               THIS DAY, THE
COURT PRONOUNCED THE FOLLOWING:


CORAM:       HON'BLE MR. JUSTICE H.P.SANDESH

                           CAV ORDER

     Heard learned counsel for the petitioner and learned

counsel for the respondent.


     2.       This revision petition is filed against judgment of

conviction    and   sentence   passed   against   the   petitioner   in

C.C.No.21364/2007 dated 25.09.2014 for the offence punishable

under Sections 409 and 420 IPC, wherein for the offence under

Section 409 IPC, accused was sentenced to undergo simple

imprisonment for 2 years and to pay fine of Rs.10,000/- and in
                                     3



default of payment of fine, to undergo simple imprisonment for

three    months    as   well   as   confirmation    order    passed    in

Crl.A.No.1155/2014 dated 09.09.2019.


        3.   The    factual    matrix    of   the     case     of     the

respondent/complainant before the Trial Court while invoking

Section 200 and penal provisions of Section 409 of IPC is that

complainant is an Engineer residing permanently at Bangalore.

Accused was introduced to him through one N. Haricharan Babu

during the year 2004. The accused represented that he is an

expert in the trading of stocks, shares and securities and having

license with M/s. Peninsular Capital Market Limited, No.104,

Raheja Plaza, Richmond Road, Bangalore. The accused promised

the complainant that he would transact in the shares and

securities and out of the profit earned, he would deduct 1%

towards his commission. The complainant was impressed by his

representation made by the accused, believed him and entrusted

shares of various companies for trading. The complainant had

entrusted 1000 shares of L&T Company, 200 shares of Reliance

Industries, 300 shares of ICICI Bank. Further, the complainant
                                       4



had given cash of Rs.9,00,000/- to the accused for investing in

trading business.   The complainant had to part with his shares

and also issued cheques totally valued for Rs.2,55,505/- drawn

in favour of M/s. Peninsular Capital Market Ltd. Till September

2005, the accused was responding to the queries made by the

complainant. Subsequently, from the month of October 2005,

the accused started evading calls of the complainant. The

accused said that     his    office       was raided by Income       Tax

Department, the Demat accounts and all the documents were

seized. He was unable to transact the shares and the securities.

Later,   the   accused      started       evading,   subsequently,   the

complainant made enquiries with the Income Tax Authorities and

found that no raid was made on the office of the accused and on

further enquiry, came to know that the accused was neither a

licensed broker nor a member of Banglaore Stock Exchange.

The accused cheated the complainant and misappropriated the

cash of Rs.9,00,000/-, shares worth of Rs.21,10,000/- and also

misappropriated the amount under two cheques to an extent of

Rs.2,25,505/- i.e., totally an amount of Rs.32,65,505/-.
                                 5



      4.    It is also contended that complainant had lost rights

and bonus shares that were accrued to the ICICI and Reliance

Industries shares.   It is also the contention that accused was

convicted by the Special Court at Bombay in a prosecution

instituted by the CBI and was sentenced to 3 years of rigorous

imprisonment and fine of Rs.40,000/-. It is also stated that he is

facing trial in C.C.Nos.4487/2002, 4536/2002 and 4486/2002 on

the file of II ACMM, Bangalore. Hence, prayed the Court to take

cognizance and punish him accordingly. Initially, the matter was

referred to the police, who in turn had filed 'B' report and the

same was challenged. Subsequently, the complainant examined

the witnesses and produced the documents. Thereafter, the

Court took cognizance, issued summons and the accused was

secured and he did not plead guilty and claimed for trial.


      5.    In order to prove the case of the complainant, he

examined himself as P.W.1 and examined three witnesses as

P.Ws.2 to 4 and got marked the documents as Exs.P1 to P29.

The accused was subjected to 313 statement to explain the
                                   6



incriminating evidence and he did not choose to lead any

defence evidence.


      6.    The Trial Court having considered both oral and

documentary    evidence    placed      on   record,   particularly   the

evidence of P.Ws.1 to 4, comes to the conclusion that the

complainant had proved the case against the petitioner and

mainly relied upon Ex.P28, the certified extract of trading details

and statement of account produced as Ex.P29 and these

documents for the relevant year are produced by P.W.4.


      7.    The     complainant       has   produced     documentary

evidence Exs.P1 to P29. Ex.P1 is the certified copy of the

passbook of one Ramita A. Pai/Anil Kumar Pai A. Ex.P2 is the

relevant portion of the said passbook that reveals that an

amount of Rs.50,000/- was credited to the accused. Ex.P3 is the

certified copy of passbook of the complainant. Ex.P4 is the

relevant portion of the passbook that reveals that Cheque for

Rs.2,00,000/- was drawn in favour of Peninsular. Ex.P5 is the

certified copy of the same passbook that reveals an amount of

Rs.42,000/- and Rs.72,000/- was drawn in favour of the
                                 7



accused. Exs.P6, P7, P8 and P9 are the certified copies of the

passbook of one Venkatesh Pai and Namrata Pai. Ex.P10 is the

certified copy of the passbook of the complainant. Ex.P11 is the

certified copy of the relevant extract of the passbook. Ex.P12 is

the certified copy of the passbook of one Ramita A. Pai. and Anil

Kumar Pai. Exs.P13 to P16 are the relevant portion of the said

passbook that reveals that on several dates, amount was given

to the accused. Ex.P17 is the statement issued by the National

Securities Depository Limited that reveals that 300 shares of

ICICI Bank was purchased. Ex.P18 is the same extract that

reveals the beneficiary of the said purchaser of 150 shares of

Reliance Industries is Peninsular Capital Market Limited. Ex.P19

is the statement of the complainant issued by the National

Securities Depository Limited. Ex.P20 reveals that 700 shares of

L&T were debited from the account of the complainant. Ex.P21

also reveals 50 shares were debited from the account of the

complainant. Exs.P22 and P23 are statements pertaining to the

said transaction. The Trial Court also taken note of Ex.P24 issued

by National Securities Depository Limited which reveals that 300

shares of L&T were debited on 19.04.2005. Ex.P25 is the
                                8



continuation of the same statement. Ex.P26 is the statement of

the complainant dated 01.01.2005 to 31.12.2006, wherein the

shares in the account of the complainant is shown as 400.

Ex.P27 is the copy of the Bank challan. Ex.P28 is the statement

of the accused issued by Peninsular Capital Market Limited.

Ex.P29 is another statement of account issued by Peninsular

Capital Market Limited.


     8.    The Trial Court having considered these documents

comes to the conclusion that complainant had shares in his

account and subsequently, shares were transferred to the

account of other persons. The Trial Court also comes to the

conclusion that it is the case of the complainant that accused

had represented before the complainant that he was an expert

stock trade broker. The Trial Court also taken note of defence

set up that the accused has not represented in the said manner

and the complainant had transaction with one Mr. Haricharan

Babu and as he expired, the complainant has filed this case

against the accused seeking for recovery of the said amount.

The Trial Court taken note of these material on record, comes to
                                    9



the conclusion that ingredients of Section 420 IPC is not proved,

but Section 409 IPC clearly disclose entrustment of the property

is   by    lawful    means,   subsequently   the   said   property   is

misappropriated and not found any dishonest intention and it

was only criminal breach of trust and complainant has proved

entrustment.        Hence, answered point No.1 as 'affirmative and

point No.2 as 'negative'.


      9.      Being aggrieved by the judgment of conviction and

sentence of two years and imposition of fine of Rs.10,000/-, an

appeal is filed before the First Appellate Court in Criminal Appeal

No.1155/2014.        The First Appellate Court on re-appreciation of

material on record, taking note of both oral and documentary

evidence     placed    on record, regarding    trading business      is

concerned i.e., evidence of P.Ws.1 to 4 and Exs.P1 to P29,

comes to the conclusion that complainant establishes that

accused misused the respondent-shares and Company Manager,

who has been examined as P.W.4 deposed that accused was

never working with their company and he was not their business

associate and also taking note of the fact that shares were
                                  10



transferred to other account of other persons, comes to the

conclusion that no grounds to interfere with the findings of the

Trial Court. Being aggrieved by the conviction and sentence, the

present revision petition is filed before this Court.


      10.   The main contention of learned counsel for the

petitioner for the first time before this Court is that very

initiation of private complaint is erroneous and the same is

without jurisdiction. It is contended that P.Ws.2 and 3, who have

been examined have not been cited as witnesses in the list of

witnesses. It is also contended that learned trial Judge comes to

the conclusion that accused has failed to substantiate his

defence and the First Appellate Court also comes to the

conclusion that there is no error committed by the Trial Court

and it is nothing but improvement and documents produced as

exhibits are obtained at a belated stage which do not connect

this petitioner. The respondent did not produce these documents

before the Investigating Officer and later filed the same and

P.W.4 says that petitioner did not had any account with

Peninsular Capital Market Limited. Further, he states that
                                 11



petitioner was bringing the customers which the witness could

not say because he was not working at the relevant point of

time. Further, the witness admits to the fact that he was not an

employee in PCML at the time of the transaction relating to this

case and not produced any document with regard to transaction

which allegedly took place between the appellant and the

respondent. It is contended that P.W.4 was not working at the

relevant point of transaction and the very approach of both the

Trial Court and the First Appellate Court is erroneous.


      11.   Learned counsel for the petitioner in his argument

would vehemently contend that petitioner was working in the

Company and no material is placed to prove the allegation made

against the petitioner and he is an employee of a Stock Broker

Office and the transaction is also made through Peninsular

Capital Market Limited.     Learned counsel would vehemently

contend that transaction was made through Demat account and

300 shares were transferred. When such being the case, it

attracts the Securities and Exchange Board of India Act, 1992

('the SEBI Act' for short) and not IPC offences. The fact that two
                                 12



cheques were given and the same is realized in the name of the

Company and not in the name of the accused is not in dispute.

When such being the case, it attracts SEBI Act and not IPC

offence, since transaction is made through Demat account and

the Trial Court ought to have invoked SEBI Act that too before

the Special Court and not before this Court.


      12.   Learned counsel for the petitioner in support of his

argument, relied upon the judgment in JITENDRA KUMAR

KESHWANI VS. STATE OF U.P. AND ANOTHER reported in

2024 SCC ONLINE ALL 5512, wherein discussion was made

with regard to Sections 409 and 420 IPC and brought to notice

of this Court paragraph No.16, wherein discussion was made

with regard to Section 15F of SEBI Act-penalty for default in case

of stock brokers and also brought to notice of this Court

paragraph No.18, wherein extracted Section 26 of SEBI Act and

contend that no Court shall take cognizance of any offence

punishable under this Act or any rules or regulations made

thereunder, save on a complaint made by the Board and the

SEBI Act is a Special Act which shall prevail over the general Act,
                                     13



such as I.P.C. or Cr.P.C. It is settled position of law that once a

special Act hold the field, the provisions of general law would not

apply and only the prosecution can be lodged in accordance with

the provisions of such special law and the provisions of Section

26   of   the    SEBI   Act,   specifically.   Learned   counsel   would

vehemently contend that in this judgment, the Allahabad High

Court allowed the petition filed under Section 482 Cr.P.C. and

quashed entire proceedings of taking cognizance and liberty was

given to approach the authorities under the SEBI for redressal of

his grievance. Learned counsel would contend that when SEBI

Act attracts, the Trial Court ought not to have taken cognizance.


      13.       Per contra, learned counsel for the respondent would

vehemently contend that first of all, there is no license and the

accused has not led any defence evidence raising this issue

before the Trial Court as well as the First Appellate Court. But,

P.W.4-Company Manager deposed before the Trial Court that

this petitioner is not an employee. When such specific defence is

taken, the petitioner ought to have placed evidence before the

Court that he is an employee.         Apart from that entrustment is
                                  14



proved and the fact of entrustment and the case of the

complainant is not disproved by the accused. Learned counsel

would vehemently contend that petitioner is not a registered

stock broker under Sections 12(1) and brought to notice of this

Court that Sections 15C, 15F and 26 of SEBI Act does not

attract, since the petitioner is not a registered stock broker.


      14.   Learned counsel also relied upon the judgment of

this Court in JAYAMMA VS. JAYAMMA reported in ILR 2023

KARNATAKA 1037 and brought to notice of this Court

paragraph Nos.40, 41 and 42, wherein it is held that it is settled

law that in exercise of revision jurisdiction under Section 397

Cr.P.C., the High Court, does not in the absence of perversity,

interfere in the concurrent factual findings. It is not for the

Revisional Court to analyze and re-appreciate the evidence on

record and exercise its jurisdiction for the limited extent, when it

is found that order under revision suffers from glaring illegality

or has caused miscarriage of justice, when it is found that Trial

Court has no jurisdiction to try the case, when the Trial Court

has illegally shut out the evidence which otherwise ought to have
                                 15



been considered and where material evidence clinches the issue

has been overlooked.     Learned counsel referring this judgment

would contend that no such circumstance is warranted in the

case on hand and it does not require interference.


      15.    Having heard learned counsel for the petitioner,

learned counsel for the respondent and also on perusal of the

material on record and also the principles laid down in the

judgments referred by both the counsel, the points that would

arise for consideration of this Court are:

      (i)    Whether the Trial Court committed an error in
             convicting and sentencing the petitioner for the
             offence punishable under Section 409 IPC and
             First Appellate Court committed an error in
             confirming the same and whether this Court
             can exercise revisional jurisdiction on the
             ground that order impugned suffers from its
             legality and correctness?


      (ii)   What order?

Point No.(i)

      16.    Having heard respective counsel and also principles

laid down in the judgments referred by learned counsel for
                                16



petitioner and learned counsel for the respondent, no doubt in

the judgment referred by learned counsel for the petitioner in

JITENDRA KUMAR KESHWANI's case, the Allahabad High

Court discussed Sections 409, 420 IPC as well as Section 26 of

SEBI Act that no Court shall take cognizance of any offence

punishable under this Act or any rules or regulations made

thereunder, save on a complaint made by the Board, this ground

was urged before this Court for the first time and such defence

was not taken before the Trial Court as well as the First

Appellate Court. In the case on hand, whether SEBI Act attracts,

general law or IPC offence is the question to be considered in

view of the contention taken by the petitioner.


      17.   This Court would like to make a mention in brief the

complaint averments and it is the specific case that this

petitioner was introduced to the complainant through one

Sri Haricharan Babu. It is also the defence of petitioner that

complainant had transacted with Sri Haricharan Babu and

because he passed away, he filed the complaint against this

petitioner, in order to recover the amount. The complainant
                                  17



examined himself as P.W.1 and examined three witnesses as

P.Ws.2 to 4. The material witness is P.W.1-complainant, who

entrusted the shares and made payment of money and also gave

cheques     in favour   of the   petitioner. To that effect, the

complainant relied upon documents of Exs.P1 to P29 with regard

to the transaction with the petitioner and debiting of shares.

The case of the complainant is also that he had entrusted shares

and also made payment in favour of the petitioner. These

documents have not been denied by the respondent during the

course of cross-examination.     It is not his case that he never

transacted with the accused. But, the documentary evidence is

otherwise against him.


      18.    The accused was also examined under Section 313

Cr.P.C., he did not deny the same and says that he does not

know about enquiry made to the Income Tax Authorities

regarding conducting of raid and also the fact that he was not a

authorized member of Stock Exchange and he had no license to

act as a share broker. He also says that he never claimed that

he is a license holder to act as a share broker and also regarding
                                   18



realizing of the amount through Cheque also, he says that he

does not know, but not specifically denied the same, when

incriminating evidence was put to him. The fact that he was

convicted by the Special Court at Bombay in a prosecution

instituted by the CBI and was sentenced to 3 years of rigorous

imprisonment and fine of Rs.40,000/- is not disputed by him.

But he says that, he approached the Apex Court and also with

regard   to   the   transaction   and   transferring   of   share   to

A.P. Nageshwar Rao and Anil Pai's account, he did not deny the

same, but he says that he does not know.


     19.      P.W.1 also categorically says that he knows the

petitioner and he was his business associate and to that

incriminating evidence also, he says he does not know and also

for the incriminating evidence that he had given cheques in the

name of their company on behalf of Anil Pai also, he totally

denies the same and for having drawn the amount through the

cheque to the tune of Rs.55,505/- and misappropriating the

amount of Rs.2,55,505/-, he says that he did not draw the said

amount. But nothing is elicited in the evidence and incriminating
                                19



evidence put to him and also did not choose to lead any defence

evidence. With regard to the merits also, learned counsel for the

petitioner would contend that very entertaining of the complaint

is erroneous and brought to notice of this Court relevant

paragraphs of judgment of the Apex Court in JITENDRA

KUMAR KESHWANI's case of Allahabad High Court. Having

considered the same, it is not in dispute that complainant

entrusted Share Certificate in favour of the accused and the

same was transferred to the other account is not in dispute. For

having made the payment of Rs.9,00,000/- also, nothing is

elicited, though documents are produced before the Court

regarding realization of the Cheques is concerned.    Hence, on

merits, I do not find any error committed by the Trial Court in

considering the material on record.


     20.   Learned counsel for the petitioner brought to notice

of this Court Section 15F of SEBI Act and so also Section 26 of

SEBI Act which reads as hereunder:

           15F. Penalty for default in case of stock
     brokers.- If any person, who is registered as a
     stock broker under this Act,--
                                  20



(a) fails to issue contract notes in the form and
manner specified by the stock exchange of which
such broker is a member, he shall be liable to [a
penalty which shall not be less than one lakh
rupees but which may extend to] [one crore
repees] for which the contract note was required to
be issued by that broker;

(b) fails to deliver any security or fails to make
payment of the amount due to the investor in the
manner      within      the     period    specified      in        the
regulations, he shall be liable to [a penalty [which
shall not be less than one lakh rupees but which
may extend to one lakh rupees for each day during
which     [such    failure      continues]     subject        to    a
maximum of one crore rupees];

(c) charges an amount of brokerage which is in
excess     of     the    brokerage        specified    in          the
regulations, he shall be liable to [a penalty [which
shall not be less than one lakh rupees but which
may      extend    to    five     times    the   amount             of
brokerage]] charged in excess of the specified
brokerage, whichever is higher

        26. Cognizance of offences by courts. -
(1) No court shall take cognizance of any offence
punishable      under     this    Act     or   any    rules         or
                                        21



     regulations made thereunder, save on a complaint
     made by the Board.


     21.     Learned counsel for the respondent/complainant also

relied upon Sections 12(1) and 15C of SEBI Act, which reads as

hereunder:

             12. Registration of stock-brokers, sub-
     brokers, share transfer agents, etc. -                  (1) No
     stock broker, sub-broker, share transfer agent,
     banker to an issue, trustee of trust deed, registrar
     to    an   issue,    merchant          banker,    underwriter,
     portfolio manager, investment adviser and such
     other intermediary who may be associated with
     securities     market     shall    buy,    sell   or   deal   in
     securities except under, and in accordance with,
     the     conditions   of   a   certificate    of    registration
     obtained from the Board in accordance with the
     [regulations] made under this Act:


             Provided that a person buying or selling
     securities or otherwise dealing with the securities
     market as a stock broker, sub-broker, share
     transfer agent, banker to an issue, trustee of trust
     deed, registrar to an issue, merchant banker,
     underwriter, portfolio manager, investment adviser
     and     such    other     intermediary       who       may    be
                               22



associated      with   securities   market     immediately
before the establishment of the Board for which no
registration certificate was necessary prior to such
establishment, may continue to do so for a period
of three months from such establishment or, if he
has made an application for such registration
within the said period of three months,till the
disposal of such application:


      [Provided further        that any       certificate    of
registration,    obtained     immediately       before      the
commencement            of    the      Securities        Laws
(Amendment) Act, 1995, shall be deemed to have
been obtained from the Board in accordance with
the regulations providing for such registration.]


      15C.      Penalty      for    failure   to    redress
investors' grievances. - If any listed company or
any person who is registered as an intermediary,
after having been called upon by the Board in
writing, [including by any means of electronic
communication], to redress the grievances of
investors, fails to redress such grievances within
the time specified by the Board, such company or
intermediary shall be liable to a penalty [which
shall not be less than one lakh rupees but which
may extend to one lakh rupees for each day during
                                    23



      which such failure continues subject to a maximum
      of one crore rupees].


      22.      Having considered proviso to Section 12(1) of the

SEBI Act, it is clear that petitioner is neither a licensee nor is

holding any certificate. In the evidence he says that he does not

know anything whether the petitioner is a authorized licensee or

having any certificate. Hence, there is a force in the contention

of learned counsel for respondent that in view of Section 12 of

SEBI Act, the Trial Court has jurisdiction to entertain the same

and allegation made in the complaint attracts SEBI Act cannot be

accepted. The proviso to Section 15F of SEBI Act which has been

relied upon by learned counsel for the petitioner i.e., penalty for

default in case of stock brokers also does not apply in view of

the fact that petitioner is not a licensee and he is not having any

certificate.   Hence,   invoking   Section   15F   of   SEBI   Act   as

contended by learned counsel for the petitioner does not arise, in

view of Section 12 of SEBI Act.


      23.      Learned counsel for the respondent also brought to

notice of this Court Section 15C of SEBI Act with regard to
                                24



penalty for failure to redress investors' grievances. No doubt,

Section 26 of SEBI Act discloses with regard to the fact that

Court is not having any jurisdiction to entertain or take

cognizance as regards the offences of SEBI Act, no dispute with

regard to Section 26 is concerned and the very contention of the

learned counsel for the petitioner is that Court cannot take

cognizance cannot be accepted. But, in the case on hand, in

order to invoke provisions of SEBI Act, first of all, there is no

registration and the petitioner is not having any license, but if

the offence attracts SEBI Act, then no jurisdiction to other Court

to invoke general law. But, no such circumstance is warranted

in the case on hand. The very contention of learned counsel for

the petitioner is that transaction has taken place through Demat

account and mere transfer of amount through Demat account

and the contention that it comes within SEBI Act cannot be

accepted, unless he is a registered stock broker and holds any

license. In 313 statement also, when suggestion was put to him,

when there was incriminating evidence that he was not having

any license, he has given the answer that he does not know and
                                 25



also not placed any document that he was having license as well

as working in any of stock exchange.


       24.   P.W.4-Company Manager categorically says that he

was not an employee and when such incriminating evidence is

placed against him, he did not lead any defence evidence before

the Court and the petitioner has not chosen to lead evidence,

when voluminous documents of Exs.P1 to P29 are produced

before the Trial Court and the same is considered by the Trial

Court in detail in paragraph Nos.21 and 22 and each and every

documents are taken note of by the Trial Court. The document of

Ex.P20 reveals that 700 shares of L&T were debited from the

account of the complainant and Ex.21 reveals that 50 shares

were debited from the account of the complainant and Exs.P22

and P23 are the statement and each and every documents are

discussed by the Trial Court in paragraph Nos.15 to 20 and

particularly, taken note of evidence of P.W.4 and Ex.P28, the

certified extract of trading details and statement of account is

also   produced   as   Ex.P29   and   the   petitioner   had   given

instructions to the company to adjust the said amount towards
                                  26



his debit account. When all these materials are considered by

Trial Court, the First Appellate Court also in short considered the

material, particularly in paragraph No.11 and relied upon both

oral and documentary evidence placed on record and comes to

the conclusion that documentary evidence clearly establishes

that the petitioner misused the respondent shares and the

P.W.4-Company Manager deposed that accused was never

working with the company and he was not their business

associate.   The   documentary    evidence   discloses   that   the

respondent had shares in his account and subsequently, the said

shares were transferred to other account of other person and

amount also credited to the account of the petitioner and comes

to the conclusion that accused misappropriated the amount

when entrustment was made to him. Having considered the

material on record, I do not find any error committed by the

Trial Court and the First Appellate Court in invoking Section 409

IPC and the very contention that Trial Court committed error in

taking cognizance cannot be accepted when SEBI Act does not

attract having considered the factual aspects of the case.
                                  27



     25.   This Court also would like to rely upon the order of

Madhya Pradesh High Court in PINKI KELWA AND OTHERS

VS. THE STATE OF MADHYA PRADESH AND ANOTHER in

CRIMINAL REVISION NO.3600 OF 2021 dated 12.03.2024,

wherein at paragraph No.13, it is observed that it is not a case

where a fraud has been played by the petitioners and without

obtaining any permission from SEBI and other authorities,

advisory company     has   been opened, in which case, the

provisions of the Indian Penal Code could have been attracted.

However, looking to the permissions already on record obtained

by the petitioners, this Court has no hesitation to come to a

conclusion that no case under Sections 420, 409 of the I.P.C.,

1860 and Section 6(1) of the Adhiniyam, 2000 can be said to be

made as the entire proceeding was initiated with malafide

intentions by the complainant.


     26.   The main contention of learned counsel for the

petitioner/accused is that complainant had transacted with

Sri Haricharan Babu and when he passed away, he filed case

against him and to prove the said defence also, nothing is placed
                                 28



before the Court and in the absence of cogent evidence, the said

contention cannot be accepted.       Hence, it is not a fit case to

invoke revisional jurisdiction and I do not find any perversity in

the finding of the Trial Court and the First Appellate Court. In the

judgment of the Co-ordinate Bench of this Court referred by

learned counsel for the respondent in JAYAMMA's case, this

Court in paragraph No.42, this Court observed that exercising

revisional jurisdiction is limited to the exceptional cases, when it

is found that order under revision suffers from glaring illegality

or has caused miscarriage of justice, when it is found that Trial

Court has no jurisdiction to try the case, when the Trial Court

has illegally shut out the evidence which otherwise ought to have

been considered and where material evidence clinches the issue

has been overlooked and in such circumstance, the Court can

exercise the revisional jurisdiction or otherwise, the Court cannot

and such circumstance is not warranted in the case on hand to

exercise the revisional jurisdiction. Hence, I answer point No.(i)

in 'negative'.
                                 29



Point No.(ii)

      27.    In view of the discussion made above, I pass the

following:

                              ORDER

The criminal revision petition is dismissed.

Sd/-

(H.P. SANDESH) JUDGE ST