Delhi High Court
Anupam Rajan vs State (C.B.I.) on 18 May, 2011
Author: Vipin Sanghi
Bench: Vipin Sanghi
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Judgment reserved on: 05.05.2011
% Judgment delivered on: 18.05.2011
+ CRL. REV. P. NO.270 /1999
ANUPAM RAJAN ..... Petitioner
Through: Mr. D.C. Mathur, Senior Advocate,
with Mr. Mohit Mathur, Advocate.
versus
STATE (C.B.I.) ..... Respondent
Through: Mr. Vikas Pahwa, Addl. P.P. with
Mr.Saurabh Soni, Advocate.
CORAM:
HON'BLE MR. JUSTICE VIPIN SANGHI
1. Whether the Reporters of local papers may
be allowed to see the judgment? : No
2. To be referred to Reporter or not? : Yes
3. Whether the judgment should be reported
in the Digest? : Yes
JUDGMENT
VIPIN SANGHI, J.
1. This Criminal Revision Petition has been preferred under Sections 397,401 read with 482 of the Code of Criminal Procedure to seek the setting aside of the orders dated 10.05.1999 and 06.07.1999 passed by the Ld. MM in FIR No.RC 4(S) / 93-SIU-(II)-CBI, whereby he directed framing of charges against the petitioner and the co-accused Crl. Rev. P. No.270 /1999 Page 1 of 40 Shri Ashraf Jamal-the petitioner in connected Crl. R.P. No.399/2009, for substantive offences under sections 420, 468 and 471 IPC and also for conspiracy under sections 120B read with sections 420, 468 and 471 IPC; and further framed the charges too.
2. Arguments had been heard and judgment reserved in this petition and Crl. Rev. Pet. No. 399/1999, initially on 21.05.2010. However, the judgment could not be pronounced within a reasonable period of time due to the heavy work load. Consequently , these cases were listed again and the counsels were heard again.
3. Case of the prosecution as disclosed in the charge sheet is that Sh Anupam Rajan appeared in the Civil Services (Preliminary) Examination, 1993 held on 13th June 1993, even though he, on the basis of the result of 1992 examination announced on 3.6.93, had been selected for appointment to the IAS, securing 52nd position in the merit list, in order to help his friend and co-accused Shri Ashraf Jamal, who also appeared in the said examination. According to the charge sheet, on scrutiny of the examination documents, the UPSC found a clear nexus between Sh Anuam Rajan (Roll No.169758) and Sh. Ashraf Jamal (Roll No.169757) to the extent that both swapped their answer sheets and Shri Anupam Rajan wrote the examination for Shri Ashrat Jamal in sociology paper, who ultimately passed the examination, whereas Shri Anupam Rajan did not even qualify. UPSC also found obliteration in Roll No. in the answer sheets of both of them.
Crl. Rev. P. No.270 /1999 Page 2 of 40
4. According to the prosecution, during investigation it was ascertained that both Shri Anupam Rajan and Shri Ashraf Jamal belong to Daltonganj, Bihar and were friends of long standing. Both were studying in JNU as Boarders during 1993. Both of them were aspirants for Civil Services and appeared in C.S. examination conducted by the UPSC in 1992 as well as in 1993.
5. According to the prosecution, Shri Anupam Rajan sent an application form on 3.2.93 to UPSC duly filled in for appearing in CS (Preliminary) Examination, 1993 from Daltonganj, Bihar, offering Patna as the Centre for the examination. The application was received at UPSC on 8.2.93 and was allotted Roll No.041998. Thereafter, Shri Anupam Rajan, while living in Satluj Hostel, JNU, New Delhi, again filled up the application, for the same examination. Both offered Sociology as optional subject and Delhi as Examination Centre. On 22.2.93, both Shri Rajan and Shri Jamal handed over their applications to their friend and co-boarder Shri Manoj Kumar, who was going to UPSC to deposit applications of many JNU boarders for CS(P) Exam, 1993. Shri Manoj Kumar deposited in UPSC the applications of many boarders including those of Shri Rajan and Shri Jamal. Shri Anupam Rajan and Shri Jamal were allotted consecutive Roll Nos.169758 and 169757 respectively, and the same sub-centre, i.e. Govt. Girls Sr. Sec. School No.1, Sarojini Nagar, New Delhi. On 13.6.93, both Shri Rajan and Shri Jamal appeared in the examination in Room No.13 of the said School, occupying adjacent seats as they had been allotted consecutive roll numbers.
Crl. Rev. P. No.270 /1999 Page 3 of 40
6. Shri Ashraf Jamal had also appeared in CS(P) Examination, 1992 but could not qualify. His optional subject was Sociology with compulsory subject as General Studies, although, Sociology was never his subject during academic career.
7. The Civil Services (P) Examination was slated on 13.6.1993 in sub-centre No.082 at Govt. Girls Senior Secondary School No.1, Sarojini Nagar, New Delhi where 15 rooms were earmarked, including Room No.13 for conducting the said examination. In Room No.13 of the Centre, the seating arrangement for 24 candidates was arranged in four rows with 6 candidates in each row. The examination was to be held in two sessions of the day, i.e. from 9:30 a.m. to 11:30 a.m. being the first session meant for option subjects, and from 2:30 p.m. to 4:30 p.m., being the second session meant for compulsory subject, i.e. General Study. The candidates, namely, Anupam Rajan and Ashraf Jamal were allotted seats in Room No.13 along with other candidates. Most of them hailed from the State of Bihar. Mrs. Neera Sharma, Section Officer, Min. of Agriculture and Mrs. T. Bannerjee, a school teacher were deputed as invigilator and co-invigilator respectively in Room No.13. Shri P. Parmeshwaran was the Superintendent of the examination in the said Centre.
8. According to the prosecution, during CS(P) Examination, 1993, Shri Anupam Rajan got question booklet of C-series whereas Shri Ashraf Jamal got of B-series in optional subject (Sociology). After completion of the examination, the candidates were allowed to take Crl. Rev. P. No.270 /1999 Page 4 of 40 the question booklets with them. During searches from the premises of Ahraf Jamal, his question booklet has been recovered. The Sociology answer sheet submitted under roll number of Anupam Rajan bears printed serial number 3789408 and the serial number of Ashraf Jamal‟s answer sheet was 3789409.
9. UPSC has confirmed that Anupam Rajan secured 79 marks in General Studies out of 150 marks and 230 marks out of 300 marks in Sociology (Optional subject) during CS(P) Examination of 1992, whereas Ashraf Jamal had secured 27 marks in General Studies and 147 marks in Sociology, i.e., Anupam Rajan was way ahead in 1992, but in 1993, the scores have undergone a diametric change and Anupam Rajan got only 160 marks in total, against Ashraf Jamal‟s total of 271. This, according to the prosecution, suggests exchange of answer sheets.
10. As mentioned earlier, according to the prosecution, there were four rows for the candidates taking the examination in Room No.13 of Sub-centre No.082 and in each row there was sitting arrangements for six candidates. In one of the rows, seats were occupied by Hema Rajora, R.N. Acharaya, Ashraf Jamal, Anupam Rajan, Manoj Kumar and P.C. Mahapatra. In ordinary course, the answer sheets should have been distributed according to serial number. However, this is not found in the case of Shri Ashraf Jamal and Anupam Rajan. The candidate Hema Rajora was absent in Sociology paper, whereas R.N. Acharaya got answer sheet No.3789407, who was sitting Crl. Rev. P. No.270 /1999 Page 5 of 40 ahead of Ashraf Jamal. Ashraf Jamal should have got answer sheet No.3789408 and Shri Rajan (who was seated behind Sh. Ashraf Jamal) should have got answer sheet No.3789409, whereas Ashraf Jamal has received answer sheet No.3789409 and Anupam Rajan received 3789408. According to the prosecution, this shows that serial nos. of the answer sheets in respect of the two accused persons were exchanged.
11. The questioned writings existing in the title entries of the answer sheets of both Anupam Rajan and Ashraf Jamal, i.e. „Delhi‟, „Sociology‟, Roll No.169758 & 169757 alongwith the admitted writings were sent to CFSL for comparison and opinion. The handwriting expert has opined that the writings in the title entries on the answer sheet No.3789409 (belonging to Shri Ashraf Jamal) have been written by Shri Anupam Rajan and the title entries on the answer sheet No.3789408 (belonging to Shri Anupam Rajan) have been written by Shri Ashraf Jamal, meaning thereby that Shri Anupam Rajan solved the question paper of Sociology for Shri Ashraf Jamal in the CS(P) Examination, 1993 and Shri Ashraf Jamal solved the questions for Shri Anupam Rajan. As a result, Ashraf Jamal could qualify for CS(Main) Examination, 1993 whereas Anupam Rajan did not. Expert has also confirmed overwriting in the roll nos. of these two persons on the concerned answer sheets and use of erasure in encoding the booklet series by invigilator of the answer sheet of Shri Anupam Rajan.
Crl. Rev. P. No.270 /1999 Page 6 of 40
12. According to the prosecution, the aforesaid facts and circumstances disclose that both Anupam Rajan and Ashraf Jamal entered into a criminal conspiracy to cheat the authorities of Union Public Service Commission and pursuant to it both cheated UPSC by forging the answer sheets of C.S. (P) Exam., 1993 and using the same as genuine and thereby they committed offences punishable under Sections 120-B r/w 420, 468 & 471 IPC and substantive offences under Sections 420, 468 & 471 IPC.
13. The Learned Magistrate heard the arguments of the prosecution and the defense on the point of charge, and vide the impugned order dated 10.05.1999 directing the framing of charges against the petitioner and the co-accused Shri Ashraf Jamal, which he eventually framed on 06.07.1999. The present revision petition impugnes the aforesaid two orders and seeks the quashing of the same.
Petitioner's submission
14. The petitioner Shri Anupam Rajan submits that he did not appear in 1993 to collude with the other candidate, namely Ashraf Jamal and to help him in his paper. His only purpose was to improve his own rank in the IAS cadre. It is a common practice amongst the candidates aspiring for Civil Services, to repeat the exam in order to improve their position in the merit, which is only possible in the immediate next year‟s examination, without any gap. Therefore no inference of a criminal conspiracy can be made out in his case. Crl. Rev. P. No.270 /1999 Page 7 of 40
15. Petitioner further submits that there exists no independent evidence or circumstance to come to the conclusion that: reasonable grounds exist to believe the commission of the offences of which the petitioner is accused. Mere association of persons is not culpable enough for making out an offence as grave as criminal conspiracy.
16. The petitioner submits that the Ld. Trial Court has relied heavily on the fact that the petitioner was allotted a Roll Number immediately after that allotted to the co-accused Ashraf Jamal. It is clearly borne out from D-27 (I) and D-27 (II) that the application forms of the petitioner and the co-accused were not submitted in seriatim. Roll numbers are allocated to candidates by the UPSC and there is a procedure, which ensures that there is no scope for securing any predetermined roll number to any candidate. Further, the seating plan for the examination is only known once the candidates enter the examination hall.
17. Petitioner submits that the petitioner could not have entered into any sort of a conspiracy on 22.2.1993, as the results of Civil Services (Main) Examination of 1992 were not even out by then. Further, interviews were still pending and the sifting of the candidates at these two stages, results in only about 5-7% of the candidates who appear for the preliminary examinations reaching the final list of selected candidates. By reference to D-10, the press note dated 02.06.1993 issued by PIB, he submits that the number of vacancies notified for the Civil Services (Main) Examination, 1992 were subject to Crl. Rev. P. No.270 /1999 Page 8 of 40 revision. Therefore, even after securing the 52nd position, the petitioner Anupam Rajan could not be sure of ultimately being allocated a service of his choice in the Indian Administrative Service. After this, is stage of service allocation, which took place only on 14.08.1993 (D-18), i.e. after the conduct of the 1993 preliminary examination on 13.06.1993. It is argued that unsure of his own result and future career, how could the petitioner enter into a conspiracy for benefiting someone else?
18. Petitioner further submits that the prosecution has relied heavily on the fact that there has been a considerable improvement in the performance of the co accused Ashraf Jamal in the Sociology paper in 1993 vis-à-vis his performance in the 1992 examination. It is pointed out that while the performance of the co accused Ashraf Jamal in the Sociology paper improved by only 35% in 1993, there was an improvement of 166% in the General studies paper. Both these paper need to be cleared to clear the preliminary examination, and there is no suggestion from the prosecution that there was any kind of assistance rendered by the petitioner to the co accused in the General Studies paper. He further submits that in the scheme of subjects for the UPSC preliminary examinations, literature subjects cannot be opted. Hence, it would be incorrect on the part of the prosecution to allege that the co-accused Ashraf Jamal, who was a student of Urdu Literature, chose to appear in Sociology, because of a conspiracy between him and the petitioner. The co accused had, in fact, chosen Crl. Rev. P. No.270 /1999 Page 9 of 40 sociology as his subject in the 1992 examination as well, and secured 147 marks out of 300 in 1992.
19. The petitioner also relies on statement of Shri Karan Singh (PW-11), Section Officer (confidential) UPSC dated 18.01.1994 to assail the observations made in the impugned order as not being accurate. It is argued that the trial Court has proceeded on a wrong premise that Ashraf Jamal had scored 271 out of 300 in the Sociology paper. The fact is, (as disclosed from Document D-6) that the score of 271 was the aggregate of both the Sociology and General Studies papers out of
450. According to the petitioner, this shows non-application of mind by the learned Metropolitan Magistrate.
20. Mr. Mathur has also referred to the sitting plan (D-35) of Room No.13, where the petitioner and Shri Ashraj Jamal were seated. He submits that the answer booklets were distributed randomly as stated by Ruchita Sahai in her statement recorded on 02.02.1994 and also seen from D-35. He submits that there is no basis to proceed on the assumption that the petitioner Anupam Rajan should have got answer sheet no.378409 and that Ashraf Jamal should have got answer sheet no.378408, as the answer sheets were not distributed in seriatim. He refers to the answer sheet numbers of various other candidates sitting in the same room to show that they were not given in seriatim.
21. Mr. Mathur further submits that it is not even the allegation of the prosecution that the petitioner Anupam Rajan and Ashraf Jamal also swapped their respective question papers. Both these candidates Crl. Rev. P. No.270 /1999 Page 10 of 40 were having different set of question papers. Shri Ashraf Jamal was given Series-B question paper, whereas Shri Anupam Rajan was given Series-C question paper. Without the swapping of the question papers, and by merely swapping the answer sheets, the petitioner could not have possibly solved the question paper given to Ashraf Jamal. He further submits that Ruchita Sahai on whose alleged complaint the case was started, has not supported the case of the prosecution.
22. Mr. Mathur submits that the entire case of the prosecution is founded upon the opinion of the handwriting expert and the said opinion is of no avail without positive corroboration. Even if it is assumed that the answer sheets were indeed exchanged, that by itself, does not tantamount to forgery or cheating. There is no basis to conclude that the petitioner had answered the question paper of Ashraf Jamal and vice versa. He submits that the swapping of the answer sheets could have taken place only before 9.30 a.m and not thereafter.
23. Mr. Mathur submits that the right of the petitioner to appear in the Preliminary Examination in 1993 is admitted by PW 19. Petitioner submits that the learned Trial Court also presumes that the petitioner was not serious in his attempt in the 1993 Civil Services (Preliminary) Examination, else he would have improved his result and secured better marks as compared to the previous year. This circumstance, according to the petitioner, cannot be construed to be indicative of culpability. It is common knowledge that several students Crl. Rev. P. No.270 /1999 Page 11 of 40 who try improving their position in the subsequent year fail to do so. This can never be an incriminating circumstance.
24. Petitioner submits that the order on charge is based upon baseless conjectures, and the Ld. Trial Court is unjustified in forming the opinion that the answer sheets may have been exchanged even after the attendance sheets were filed. The uncertainty and vagueness of the charge itself is sufficient ground for quashing the same. Reliance is placed on Sarbans Singh & Ors. v. State of NCT of Delhi 116 (2005) DLT 698; L.K.Advani v. Central Bureau of Investigation 1997 CRI.L.J 2559; and on Rukmini Narvekar v. Vijaya Satardekar & Ors. IV (2008) CCR 426 (SC).
25. The petitioner submits that the opinion of the Handwriting Expert in his report further requires positive corroboration, without which, it is of no avail. Ruchita Sahai, on whose alleged complaint the investigation was started, had stated in her statement dated 02.02.1994 that she did not notice any act of swapping of answer sheets or question booklets, and therefore, she has not supported the case of the prosecution. She also disowned the anonymous complaint against the petitioner. Reliance is placed on Smt. Bhagwan Kaur v. Shri Maharaj Krishan Sharma and Ors. 1973 SCC (cri) 687; State of Maharashtra v. Sukhdeo Singh and Anr. AIR 1992 SC 2100, and Sukhvinder Singh and Ors v. State of Punjab (1994) 5 SCC 152.
26. It is argued that the FIR in the present case was filed on the basis of an anonymous letter received by the Chairman of UPSC stating Crl. Rev. P. No.270 /1999 Page 12 of 40 that the petitioner herein had appeared for the IAS Preliminary Exam, 1993 just to help his friend, since the petitioner had already secured 52nd rank in the 1992 IAS Mains Exam. Petitioner submits that there was no mens rea on part of the petitioner to commit any forgery or conspiracy. Mens rea being an important ingredient to establish the culpability, which is absent in the present case, it can be said that no such alleged offence was committed. Deriving force from the decision Jibrial Diwan v. State of Maharashtra 1997 SC 3424, where the Supreme Court was of the opinion that where nobody was put in any disadvantageous position or no wrongful gain was caused to anybody nor wrongful loss was caused by appellant's action the appellant should be acquitted, Mr. D.C. Mathur submits that similarly in the present case, no offence under Sections 417, 471 and 465 of the IPC can be made out and therefore, the petition be allowed. Reliance is also placed on Parminder Kaur v. State of U.P, JT 2009 (13) SC507.
27. Mr. Mathur also refers to the decision in Dr. Vimla Vs. Delhi Administration, AIR1963SC1572 wherein the court examined the ingredients of the offence of fraud under section 468 of the IPC and had held that deceit forms an important part of that offence. To justify a charge for the offence under section 468 IPC, intention to defraud under section 25 IPC needs to be present. He submits that in this case, there is no evidence of any deceit on part of the petitioner, and so no culpability for the offence, as alleged, lies herein. Similarly in Devander Kumar Singla v. Baldev Krishan Singla 2005 (9) SCC 15, the court while deciding a case of section 420 of the IPC concluded Crl. Rev. P. No.270 /1999 Page 13 of 40 that the alleged offence was not made out as there was no property delivered. Therefore, there was no material to say that there was deceit, and the accused was acquitted. Mr. Mathur also places reliance on Mohd. Ibrahim v. State of Bihar, (2009) 3 SCC (CRI) 929 to submit that there is no false document created and there is no forgery even if it is assumed that the petitioner and Ashraf Jamal had exchanged their answer sheets, as, according to the petitioner, the petitioner had solved the question booklet Series-C and Sh. Ahsraf Jamal had solved the question booklet Series-B.
28. Mr. Mathur submits that this Court should examine the pleas raised by the petitioner in light of the judgment of the Supreme Court in Paul George v. State, AIR 2002 SC 657, wherein the Supreme Court has held that the order disposing of the criminal revision preferred by the appellant must indicate application of mind to the case, and some reasons should be assigned for negating or accepting the pleas. Mere ritual of repeating words or language used in the provision, that there is no illegality, impropriety or jurisidictional error in the judgment under challenge, without even a whisper on the merits of the matter or nature of pleas raised does not meet the requirement of a decision being judicious.
29. Concluding his submissions, Mr. Mathur submits that the High Court (as a Revisonal Court) is not handicapped or powerless from examining the material placed by the Respondent along with the charge sheet. The alleged writings may give rise to some suspicion, Crl. Rev. P. No.270 /1999 Page 14 of 40 but definitely not "strong suspicion", so as to invite framing of the said criminal charges. He urges that this court should use its inherent / supervisory powers to quash the charges and discharge the petitioner, who has suffered since 1993, i.e. for 6 years before the charges were framed, and thereafter again for over 10 years while this revision has remained pending.
The petitioner has submitted his written submissions and synopsis of written arguments on the aforesaid lines.
Respondent's submissions
30. Mr. Vikas Pahwa, the learned Additional Public Prosecutor submits that the fact that both the accused, namely Anupam Rajan and Ashraf Jamal belong to Daltonganj (Bihar) and are old friends; both were studying at JNU as boarders in the same Sutlej Hostel during 1993; both of them were also Civil Services aspirants and appeared for the said examination in 1992 as well as 1993, establishes a nexus between the two people.
31. He submits that in 1992 C.S. (P) Exam, Ashraf Jamal‟s performance was very poor as he scored 147 marks in his Sociology paper. But in 1993, he secured 199 marks as against the petitioner who had scored 239 marks in Sociology in the year 1992, but scored 160 in the 1993 exam. As expected, Ashraf jamal qualified in the 1993 exam, but the petitioner could not. This suggests that the answer sheets were exchanged between the two of them. He submits that, in the charge that the petitioner exchanged the answer sheet and solved Crl. Rev. P. No.270 /1999 Page 15 of 40 the question paper for Ashraf Jamal, is implicit the charge that he also exchanged the question paper with Ashraf Jamal by taking the „B‟ series question paper from Ashraf Jamal and giving him his own „C‟ series question paper.
32. It is also contended that the petitioner had previously appeared in the 1991 exam too where he had secured 565 rank. So he appeared again in 1992 to improve his rank, which he did do by securing 52nd rank in his 1992 exam. Therefore, there existed no reason for appearing again for improvement of rank, as alleged by the petitioner. For the 1992 examination, the vacancies advertised for the general category were 61, and the petitioner having secured 52nd rank had a very bright chance of getting the Indian Administrative Service. He again appeared for the said exam in 1993, and the only inference that can be drawn is that this was done to collude with his friend, Ashraf Jamal to help him qualify the said exam in 1993. Else, he would have taken the said examination seriously and would have attempted the question papers fully, which he failed to do. He submits that the petitioner‟s contention that he sat in the 1993 exam to improve his rank, is not borne out by his performance, as compared to that of his friend, Ashraf Jamal. He attempted only 73 questions out of 150 in his General Studies paper, whereas Ashraf Jamal attempted 150 out of 150 questions. Hence, it will not be correct to say that the petitioner sat in 1993 exam just to improve his rank. His conduct does not support his plea and rather belies the same.
Crl. Rev. P. No.270 /1999 Page 16 of 40
33. It is further submitted that Anupam Rajan had applied for the 1993 exam from Bihar on 29.01.1993. This form was received in the UPSC office on 08.02.1993 and he was allotted a roll number 041998. But he again applied on 22.02.1993 with his friend Ashraf Jamal from Delhi and managed to get consecutive roll numbers in the same center.
34. It is argued that though Anupam Rajan had done his Masters in Sociology and, therefore, his opting for Sociology in the IAS Exam made sense, Ashraf Jamal had never studied Sociology, but still opted for it in his attempts both in 1991 and 1992.
35. Mr. Pahwa draws the attention of the court to the statement of the first invigilator, that is, PW 4, wherein she stated that she did not go back to check whether candidates filled in the correct details in the answer sheet. So, it is probable that the petitioner and his friend Ashraf Jamal filled the details for each other so as to make the swapping of answer sheets go unnoticed.
36. Mr. Pahwa submits that a conspiracy is an inference drawn from the circumstances. There cannot always be much direct evidence about it. The conspiracy can be inferred even from the circumstances giving rise to a conclusive or irresistible inference of an agreement between two or more persons to commit an offence. Since conspiracy is often hatched in utmost secrecy, it is almost impossible to prove conspiracy by direct evidence. It has to be inferred from the acts, statements and conduct of parties to the conspiracy. Thus if it is Crl. Rev. P. No.270 /1999 Page 17 of 40 proved that the accused pursued, by their acts, the same object, by the same means, one performing one part of the act and the other another part of the same act so as to complete it with a view to attainment of the object which they were pursuing, the court is at liberty to draw the inference that they conspired together to achieve that object. Conspiracy has to be treated as a continuing offence and whosoever is a party to the conspiracy, during the period for which he is charged, is liable under this section. Motive and economic loss are not a sine qua non for proving an offence of criminal conspiracy. If the evidence as to the actual commission of crime is believed, then no question of motive remains to be established.
37. It is submitted that the petitioner and Ashraf Jamal have cheated UPSC by swapping the answer sheets of Sociology Exam, between 9.30 a.m to 11.30 a.m in Room No.13 which ultimately enabled Ashraf Jamal, to qualify CSE (Preliminary) and making him eligible for Civil Services (Main) examination. Thus the act of swapping the answer sheets deceived and induced UPSC to grant him higher marks, which Ashraf Jamal would not have secured had there been no swapping of answer sheets.
38. Cheating is deception of any person by fraudulently or dishonestly inducing that person to deliver any property to any person or to consent that any person shall retain any property. Cheating is intentionally inducing a person to do or omit to do anything which he would not do or omit if he was not so deceived.
Crl. Rev. P. No.270 /1999 Page 18 of 40
39. The petitioner and Ashraf Jamal have deceived the UPSC/Invigilator by misrepresenting that the answer sheets have been written/marked by them, as contemplated by the UPSC Civil services (P) Examination 1993, and have dishonestly and fraudulently induced the UPSC to give Admission Certificate of passing the CSE (P) 1993 to Mr. Ashraf Jamal, although the answer sheets were swapped and were forged, by writing exams for each other. The Property as contemplated in section 415 and 420 IPC is the Admission Certificate of Passing CSE Preliminary 1993 issued by UPSC.
40. Deceiving means causing to believe what is false or misleading as to a matter of fact, or leading into error. Whenever a person fraudulently represents as an existing fact, that, which is not an existing fact, he commits this offence. A willful misrepresentation of a definite fact with intent to defraud is cheating. Intention is the gist of the offence. The intentions at the time of offence and the consequences of the act or omission itself have to be considered. The damage may be the direct, natural or probable consequences of the induced act.
41. The essential ingredients of the offence under Sections 420/467/471 of the IPC necessarily entail mens rea; the intention has to be gathered from the circumstances built up of the case; the offence of cheating consists of a dishonest inducement as contained in the definition of Section 415 of the IPC; to constitute the offence of cheating it has to be established that the Accused deceived the Crl. Rev. P. No.270 /1999 Page 19 of 40 complainant dishonestly inducing him to part with any property in his favour which he would not have parted but for the deception played on him.
42. The petitioner and Ashraf Jamal while cheating the UPSC and the Invigilator have committed the offence of Forgery, by swapping the Answer sheets, and writing (Roll number, Delhi, Sociology) in the answer sheets for each other and in also solving the question paper for each other, with an objective of helping Ashraf Jamal in CSE (P) 1993 in the paper of Sociology and thus inducing the invigilator to believe that both of them have solved their own respective answer sheets.
43. Forgery is making of a false document or part of it. Such making should be with intent to support any claim or title or to cause any person to part with property, or to enter into any express or implied contract or with intent to commit fraud or that fraud may be committed. To constitute forgery, simple making of a false document is sufficient. The offence of forgery is complete if a false document is made with intent to commit a fraud. Where there is an intention to deceive and by means of the deceit to obtain an advantage there is fraud and if a document is fabricated with such intent, it is a forgery. An actual intention to convert an illegal or doubtful claim into an apparent legal one is dishonesty and will amount to forgery. The term "claim" is not limited in its application to a claim to property. It may be a claim to anything. The damage or injury must be intended to be caused by the false document to the public or any individual. Crl. Rev. P. No.270 /1999 Page 20 of 40
44. The petitioner has made a false document, by dishonest and fraudulent intention, to make the UPSC believe that the document (Answer Sheet) has been made by Ashraf Jamal although he knew that the response in the Answer sheet has not been made by him.
45. The opinion of the hand writing expert D-36, D-39 and D-43 were given on 29.3.1994, 21.12.1994, 23.12.1994 bearing No.94/D- 146, wherein it was opined by the hand writing expert that the title entries in the answer sheets of Ashraf Jamal were written by Anupam Rajan and vice versa. The Roll No‟s which were given to both the petitioners were consecutive i.e. 169757 and 169758. It was further opined by the hand writing expert that the last digit of the roll no‟s in both the cases were initially erased and later on the same were rewritten. The answer sheets which were given to both the petitioners were bearing no.3789408 and 3789409. Thus from the opinion of the hand writing expert it is crystal clear that both-the petitioner and Ashraf Jamal indulged in cheating during the examination.
46. The handwriting expert opinion sought by the CBI is not only on the basis of the Specimen Handwriting, but also the admitted handwriting of the accused persons. The trial court, however, in terms of section 73 Evidence Act can satisfy itself about the handwriting of the accused either by telling the accused to write the words in the court, or to obtain a fresh opinion of the expert.
47. He relies on Nrisingha Murari Chakraborty and Ors. Vs. State of West Bengal (1977) 3 SCC 7, where the question was Crl. Rev. P. No.270 /1999 Page 21 of 40 whether passports were „property‟ within meaning of Section 420. The Apex Court observed that passport being a tangible thing was a useful document and could be subject of ownership or exclusive possession and therefore it is „property‟ within meaning of Sections 415 and 420 IPC.
48. He relies on the definition of the word "property", as defined in the Century Dictionary- "the right to the use or enjoyment or the beneficial right of disposal of anything that can be the subject of ownership; ownership; estate; especially, ownership of tangible things...; anything that may be exclusively possessed and enjoyed;...possessions."
49. He also relies on the decision in Abhayanand Mishra v. State of Bihar, 1961 CriLJ 822. The appellant there applied to the Patna University for permission to appear at the M. A. examination as a private candidate, representing that he was a graduate having obtained the B. A. degree in 1951 and had been teaching in a school. On that basis, an admission card was despatched for him to the Headmaster of the school. It was however found that he was neither a graduate nor a teacher. He was prosecuted for the offence under Section 420 read with Section 511 of the Penal Code. He contended that his conviction was unsustainable because the admission card had no pecuniary value and was not property. The Court repelled the contention, and held that although the admission card as such had no pecuniary value, it had immense value to the candidate appearing in Crl. Rev. P. No.270 /1999 Page 22 of 40 the examination for he could not have appeared at the examination without it, and that it was therefore property within the meaning of Section 415 of the Penal Code. While reaching that conclusion, the Court relied on Queen Empress v. Appasami, ILR (1889) 12 Mad 151 and Queen Empress v. Soshi Bhushan, ILR (1893) 15 All 210. In Appasami's case it was held that the ticket entitling the accused to enter the examination room was "property", and in Soshi Bhushan's case it was held that the term "property" included a written certificate to the effect that the accused had attended a course of lectures and had paid up his fees. On a parity of reasoning, the Court observed that it had no doubt that looking to the importance and characteristics of a passport, the High Court rightly held that it was property within the meaning of Sections 415 and 420 of the Penal Code.
50. Deriving force from the above authorities, Mr. Pahwa submits that the admission card of the petitioner is "property", which he did utilize with an intention to defraud. According to the respondent, culpability under section 415 and 420 is established.
51. Mr. Pawha lastly submits that at the initial stage of framing of charges under section 227 and 228 of CrPC, the truth, veracity, and the necessary effect of the evidence, which the prosecution proposes to prove, is not required to be meticulously judged by the Ld. Trial Court. The charges against the accused persons can be framed even on the basis of strong suspicion found on the material collected by the investigating agency during the course of investigation. The trial court Crl. Rev. P. No.270 /1999 Page 23 of 40 can form a presumptive opinion regarding the existence of factual ingredients constituting the offence alleged, and would be justified in framing the charges against the accused in respect of the offences alleged to have been committed by them. Reliance is placed on Soma Chakravarty v. State Through CBI (2007) 5 SCC 403.
Rejoinder
52. Petitioner, in its rejoinder submits that it has consistently been the case of the prosecution that the accused persons swapped their answer sheets and wrote for each other. It has never been their case, as is borne out from the chargesheet, as well as the order on charge, that the question booklets (which were of different series, thereby having questions in different sequential order), were swapped by them at any point, during the course of the examination. Exchange of answer sheets without the exchange of question booklets would serve no purpose, if such an act were intended to benefit the co- accused.
53. Petitioner submits that as per attendance sheet for the said examination, the co-accused Ashraf Jamal had with him, answer sheet bearing serial no. 3789409, and question booklet bearing serial no. 013498, whereas the petitioner had answer sheet bearing serial no. 3789408 and question booklet bearing serial no. 013499 at the time when attendance was recorded around 10:00 a.m. The chargesheet as well as the order on charge, make no mention of the fact that the question booklets were ever exchanged. It goes on to show that it was Crl. Rev. P. No.270 /1999 Page 24 of 40 never the case of the prosecution that the question booklets were ever exchanged.
54. Mr. D.C. Mathur, the Ld. Senior advocate for the petitioner relies on L.K. Advani 1997 CrLJ 2559, wherein in para 102 the court had observed "there can only be one presumption and that is of the innocence of the accused." A different presumption cannot be raised. The charges have to be based on evidence which is legally convertible at the stage of trial. In the present case, there is no legally admissible material on record to indicate exchange of answer sheets or question papers during the course of the examination.
55. Reliance is also placed on the decision in Dilawar Balu Kurane v. State of Maharashtra (2002) 2 SCC 135, wherein it is held that, "....by and large, if two views are equally possible and the Judge is satisfied that the evidence produced before him gave rise to some suspicion but not grave suspicion against the accused, he will be fully justified to discharge the accused...".
56. In the present case, while a suspicion might arise because of the alleged swapping of answer sheets, it is not grave enough to conjure up a conspiracy or allege forgery on behalf of the accused petitioner. He reiterates that merely because the answer sheets of the petitioner and the co accused were not in sequential order, it does not imply that the two accused persons had swapped their answer sheets and solved the question papers for each other. This presumption by the Ld. MM is not only baseless, but even contrary to the record, as per Crl. Rev. P. No.270 /1999 Page 25 of 40 the statement of PW4 (Neera Sharma) who states that the distribution of answer sheet was on random basis. Even the seating plan of the room in which the candidates were sitting, amply demonstrates the lack of sequence in the distribution of answer sheet. Discussion & Decision
57. The scope of these proceedings, wherein the petitioner assails the order directing framing of charges against the petitioner, and the charges as framed, and the approach to be adopted by the Court while dealing with a petition like the present, is settled by a catena of decisions of the Supreme Court. I had occasion to deal with the same in Sajjan Kumar v. C.B.I., 171 (2010) DLT 120. Paragraphs 15 to 17 of this decision may be referred to, which reads as follows:
"15. The scope of the enquiry that the Court is required to undertake at the stage of consideration of the aspect of framing of charge and the approach that the Court should adopt is well settled by a catena of decisions of the Supreme Court. At the stage of framing the charge, the Court has to prima facie consider whether there is sufficient ground for proceeding against the accused. The Court is not required to appreciate the evidence for arriving at a conclusion that the materials produced are sufficient or not for convicting the accused. If the Court is satisfied that a prima facie case is made out for proceeding further, then the charge has to be framed. The charge can be quashed if the evidence which the prosecutor proposes to adduce to prove the guilt of the accused, even if fully accepted before it is challenged by the cross examination or rebutted by defence evidence, if any, cannot show that the accused committed a particular offence. In such a case, there would be no sufficient ground for proceeding with the trial. At the stage of framing of charge, the enquiry must necessarily be limited to decide if the facts emerging from the materials on record constitute the offence with which the accused could be charged. The Court may peruse the record for that limited purpose, but it is not required to Crl. Rev. P. No.270 /1999 Page 26 of 40 martial it with a view to decide the reliability thereof. The Court is required to evaluate the material and documents on record with a view to find out the if the facts emerging therefrom taken at their face value disclosed the existence of all the ingredients constituting the alleged offence. For this limited purpose, the Court may sift the evidence as it cannot be expected even at the initial stage to accept all that the prosecution states as the gospel truth, even if it is opposed to common sense or the broad probabilities of the case.
16. Consequently, if on the basis of the material on record, the Court could form an opinion that the accused might have committed the offence, it can frame the charge. Though for conviction, the conclusion is required to be proved beyond reasonable doubt that the accused has committed the offence.
17. At the time of framing of the charge, the probative value of the material on record cannot be gone into and the material brought on record by the prosecution has to be accepted as true at that stage. Before framing the charge, the Court must apply its judicial mind to the material placed on record and must be satisfied that the commitment of offence by the accused was possible. Whether, in fact, the accused committed the offence, can only be decided at the trial. (See State of Madhya Pradesh v. S.B. Johari, (2000) 2 SCC 57; State of Maharashtra v. Priya Sharma Maharaj & Ors., (1997) 4 SCC 393; and Soma Chakravarty v. State, (2007) 5 SCC 403)."
58. It will not be advisable for me to go into the merits of the case of the prosecution or the defences that the petitioner has sought to urge in support of this petition, as it may prejudice the trial which is yet to take place. Suffice to say, that it can be said at this stage that the prosecution has a prima facie case, which discloses sufficient ground for proceeding against the petitioner/accused.
59. The past acquaintance between the petitioner and the co- accused, Shri Ashraf Jamal from their home town; the fact that they were studying at JNU as boarders in the same hostel during 1993; the fact that Shri Ashraf Jamal performed poorly and scored 147 marks in Crl. Rev. P. No.270 /1999 Page 27 of 40 his Sociology paper in CS (P) Examination, 1992, and made an improvement by scoring 199 marks in the year 1993, in contrast to the petitioner‟s own performance of scoring 239 marks in the year 1992, and only 160 marks in the year 1993 examination; the fact that at the time of his making the application for CS (P) Examination, 1993, he was aware of his having secured 52nd rank in the CS (Main) Examination, 1992 - when there were 61 advertised vacancies in the general category for the year 1992; the fact that the petitioner not only did not improve in his performance in the CS (P) Examination, 1993 but also did not attempt the full general studies paper (only 73 questions out of 150 questions were attempted) in the CS (P) Examination 1993, coupled with the fact that the handwriting expert opinion suggests that the answer sheet provided to Ahsraf Jamal was written upon by the petitioner and vice versa, do raise grave suspicion and warrant the framing of charge against the petitioner and the co-accused Ashraf Jamal.
60. The various explanations/defences raised by the petitioner to explain his conduct would be a matter to be considered by the trial court at the stage of trial. Even if the circumstance that the answer sheets were not distributed in seriatim is taken into account, that by itself cannot be said to shake the foundation of the case of the prosecution. It is only during the trial that it would be established whether or not there was a conspiracy between the petitioner and Shri Ashraf Jamal as alleged by the prosecution, and if so, at what stage that the conspiracy was hatched, and given effect to. Pertinently, the Crl. Rev. P. No.270 /1999 Page 28 of 40 prosecution has not fixed any point of time or place where the alleged conspiracy was allegedly hatched.
61. I do not find merit in the submission of Mr. Mathur that the prosecution does not even allege that the petitioner and Shri Asraf Jamal exchanged/swapped their question papers. The whole case of the prosecution is that the petitioner has answered the question paper for Shri Ashraf Jamal and vice versa. As the petitioner and Shri Ashraf Jamal had different series of question papers (the petitioner had Series-C and Shri Ashraf Jamal had Series-B), it would be obvious that if there is truth in the said allegation, the same could not have been achieved without the exchange of the question papers between the petitioner and the co-accused Ashraf Jamal. I agree with the submission of Mr. Pahwa that the said accusation is implicit in the fundamental accusation that the petitioner has solved the question paper for Ashraf Jamal by exchanging the answer sheet, and the fact that the same is not expressly articulated in the charge sheet makes no difference.
62. The submission of Mr. Mathur that the opinion of the handwriting expert, even if believed, merely establishes that the petitioner had filled up the details of Ashraf Jamal and vice-versa in the answer sheets, which, by itself, does not lead to the conclusion that even the answers to the questions were marked by the two accused for each other, cannot be accepted at this stage because of the pattern of scoring of the two accused in the two papers of Sociology and General Crl. Rev. P. No.270 /1999 Page 29 of 40 Studies, in comparison to the scoring pattern in the previous year and in light of the stand of the petitioner that he had appeared in the Preliminary Examination in 1993 with a view to improve his ranking from 52, which he scored in the overall assessment for the year 1992.
63. The anonymous complaint attributed to Ruchita Sahai may have the set the ball rolling to kick start the investigation, but it cannot be said that the entire case of the prosecution is founded upon that complaint alone. Therefore, merely because Ruchita Sahai may have disowned the anonymous complaint against the petitioner, does not appear to take away from the case of the prosecution in any manner. Pertinently, according to the prosecution, the hand writing expert has, on comparison, found the complaint to have been written by Ruchita Sahai, though she has disowned the same.
64. I find no merit in the submission of Mr. Mathur that no mens rea can be attributed to the petitioner at this stage. It would be highly premature to conclude as to whether or not the petitioner has committed the acts of forgery and conspiracy as alleged against him, and consequently, it cannot be said with certainty that the petitioner did not have the mens rea to commit the offence of which he is accused. The submission that there is inaccuracy in the impugned order because the learned M.M. has proceeded on the basis that the marks obtained by Ashraf Jamal in Sociology paper were 271, whereas the same were only 199, also, in my view make no difference, as the fundamental premise remains the same. The charge does not get Crl. Rev. P. No.270 /1999 Page 30 of 40 diluted because the marks obtained by Ashraf Jamal in Sociology paper were 199, and not 271.
65. I now proceed to consider the various decisions relied upon by the petitioner and Ashraf Jamal. Sarbans Singh (supra) is merely an instance of a case where this Court applied the Supreme Court decision in Union of India V. Prafulla Kumar Samal, (1979) 3 SCC 4, wherein the Supreme Court had, inter alia, held that the Court has the power to sift and weigh the evidence- although for the limited purpose of finding out whether a prima facie case against the accused has been made out. In Prafulla (supra), it had also been held that where materials placed before the Court disclosed grave suspicion against the accused which has not been properly explained, the Court would be fully justified in framing a charge and proceeding with the trial. By and large, however, if two views are equally possible and the Judge is satisfied that the evidence produced before him gives rise to some suspicion, but not grave suspicion against the accused, he will be fully within his right to discharge the accused. In the facts of the case before it, this Court in Sarbans Singh (supra) came to the conclusion that, prima facie, the case had emerged in favour of the accused rather than in favour of the prosecution and, consequently, quashed the order framing charges and discharged the petitioner.
66. In the present case, on prima facie evaluation of the case and on sifting and weighing the evidence for that limited purpose, it cannot be said that a case against the accused has not been made out. It also cannot be said at this stage that the materials placed before the Court Crl. Rev. P. No.270 /1999 Page 31 of 40 do not disclose grave suspicion against the accused, or that, at this stage, the petitioner has been able to properly explain his conduct. In my view, it cannot be said that the two views, namely, that the petitioner and the co-accused, Ashraf Jamal are guilty of the offences alleged against them, and the other view that they are not so guilty, are equally possible. Consequently in my view, neither Sarbans Singh (supra) nor Prafulla (supra) are of any avail to the petitioner‟s case.
67. In L.K.Advani (supra), this Court observed as follows:-
"57...............the prosecution must show a prima facie case against the accused in order to enable the Court to frame a charge against him. If the evidence before the Court is of such type which if un-rebutted and un-challenged by way of cross- examination would not be sufficient enough to convict the accused ultimately then the Court would not be justified in framing the charge against the accused. The Court at that stage is under no obligation to make an elaborate enquiry by sifting and weighing the material to find out a case against the accused beyond a reasonable doubt which it is required to do at the time of the final hearing. The Judge at that preliminary stage is simply required to find out that there was material which may lead to the inference that the accused has committed an offence. Thus the charge can be framed by the Court against an accused if the material placed before it raises a strong suspicion that the accused has committed an offence. In other words, the Court would be justified in framing the charges against an accused if the prosecution has sown the seed in the form of the incriminating material which has got the potential to develop itself into a full- fledged tree of conviction later on."
68. On the basis of the prosecution‟s case, the observation of the learned Metropolitan Magistrate that a prima facie case exists against the accused cannot be faulted. It cannot be said that the evidence before the Court is of such a type that if unrebutted and unchallenged Crl. Rev. P. No.270 /1999 Page 32 of 40 by way of cross examination, the same would not be sufficient enough to convict the petitioner and the co-accused Ashraf Jamal. At this stage, the Court is not expected to make an elaborate enquiry by sifting and weighing material to find out whether or not a case against the accused beyond reasonable doubt is made out. That enquiry is required to be done at the time of final hearing. Certainly, there is material which may lead to the inference that the petitioner-accused has committed the offences he is accused of.
69. Rukmini Narwekar (supra), in my view, has no application in the facts of this case. The Supreme Court held that in some very rare and exceptional cases, where some defence material when shown to the trial court would convincingly demonstrate that the prosecution version is totally absurd and preposterous, the defence material can be looked into by the Court at the time of framing of the charges or taking cognizance.
70. In the present case, the petitioner has failed to make out that rare and exceptional case and, even more importantly, the petitioner has not produced any defence material which could have convincingly demonstrated that the prosecution version is totally absurd or preposterous. The petitioner has sought to place before the Court various facets which may or may not eventually be accepted by the trial Court after conducting the trial.
71. Smt. Bhagwan Kaur (supra), in my view is not relevant to the petitioner‟s case at this stage. This is because the case of the prosecution is not entirely founded upon the evidence of the hand Crl. Rev. P. No.270 /1999 Page 33 of 40 writing expert. The evidence of the hand writing expert is being relied upon by the prosecution to provide support to its case of conspiracy, cheating and forgery. In Sukhdeo Singh (supra), the Supreme held that a hand writing expert is a competent witness whose opinion evidence is recognized as relevant under the provisions of the Evidence Act. The Court held that it would not be fair to approach the opinion evidence with suspicion but the correct approach would be to weigh the reasons on which it is based. The science of identification of hand writing is an imperfect and frail one as compared to the science of identification of finger prints. Courts have, therefore, been wary in placing implicit reliance on such opinion evidence and have looked for corroboration depending upon the circumstances of the case and the quality of expert evidence. No hard and fast rule can be laid down in this behalf but the Court has to decide in each case on its own merit what weight it should attach to the opinion of the expert.
72. In the present case it would be premature at this stage to assess the weight to be attached to the hand writing experts opinion evidence as that would be a matter to be considered by the trial court. As aforesaid, it cannot be said that prima facie there is no other evidence against the petitioner accused and the co-accused Ashraf Jamal. Sukhdeo (supra), therefore, does not advance the petitioner‟s case.
73. The decision of the Supreme Court in Sukhvinder Singh (supra) relied upon by the petitioner has no relevance to the facts of this case. As submitted by Mr. Pahwa, the hand writing expert opinion sought by the CBI is not only on the basis of the specimen hand writing, but also Crl. Rev. P. No.270 /1999 Page 34 of 40 the admitted hand writing of the accused persons. The trial court in terms of Section 73 of the Evidence Act can satisfy itself about the hand writing of the accused either by requiring the accused to writ the words in the Court, or to obtain a fresh opinion of an expert.
74. Jibrial Diwan (supra) is a case entirely on its own facts. In that case the accused had prepared the invitation letters for a cultural show on the letter heads of the Minister. The letters did not bear the signature of the Minister. It was found as a matter of fact that neither any wrongful gain to anyone nor any wrongful loss to another was caused by delivery of the forged letters. The Court concluded that the act of the accused could not have been termed to have been done dishonestly. The Court held that the act of the accused did not cause or was not likely to cause harm to any person in body or mind. It was in those circumstances that the Supreme Court allowed the appeal and set aside the conviction of the petitioner. However, the same cannot be said from the accusations made against the petitioner and the co- accused Ashraf Jamal. The charge against the petitioner and Ashraf Jamal is that they have exchanged their answer sheets for the Sociology paper and the petitioner has answered the question paper for Ashraf Jamal and vice versa. The said acts, it is alleged, have been done with a view to benefit Ashraf Jamal in passing the Civil Services (Preliminary Practical) Examination, 1993. Therefore, Jibrail Diwan (supra) has not application to the facts of the present case.
75. Similarly, Parminder Kaur (supra) also has no relevance to the facts of the present case. In that case, the accused was alleged to Crl. Rev. P. No.270 /1999 Page 35 of 40 have added the figure „1‟ before the date 6.05.2002 and 7.05.2002 and also the figure „2‟ before the date 7.05.2002 so as to save her Suit from the bar of limitation. The Court found, as a matter of fact, that the Civil Suit had been filed on 27.05.2002 i.e just after ten or twenty days after the changed date or the original date. The change brought about by adding the figure „1‟ would not cause any damage or injury to public or anybody, nor could it support the claim or title nor could it cause any person to part with property. There could not be also any intention to commit fraud. The Court found that the Suit as filed was well within the period of limitation. It was on this basis, and also on the basis that the FIR was lodged by the brother-in-law of the accused as an act of vengeance, that the Supreme Court quashed the FIR against the accused.
76. From the charges leveled against the petitioner and the co- accused, Ashraf Jamal, it cannot be said that their alleged conduct if established, could not cause any damage or injury to public or anybody, nor could it support the claim or title nor could it cause any person to part with property. The analysis of Mr. Pahwa, recorded in paras 37 to 44 above, appeals to this court. Reliance placed on Parminder Kaur (supra) is, therefore, rejected.
77. Dr. Vimla (supra) is also a case which turned on its own facts. The Supreme Court held that no injury had been caused to the person deceived. The Supreme Court held that the expression „defraud‟ involves two elements- deceit and injury to the person deceived.
"Injury" is something other than economic loss i.e deprivation of Crl. Rev. P. No.270 /1999 Page 36 of 40 property, whether movable or immovable or of money, and it will include any harm whatever caused to any person in body, mind, reputation or such others. Therefore, the injury could be non-economic or non-pecuniary loss. A benefit or advantage to the deceiver will almost always cause loss or detriment to the deceived. Even in those rare cases where there is a benefit or an advantage to the deceiver, but no corresponding loss to the deceived, the second condition is satisfied. In this case, the accused had purchased a motor car in the name of her minor daughter. She obtained the insurance policy which was transferred in the name of her minor daughter. She claimed compensation against genuine claims for two accidents. She signed claim forms and receipts in the name of her minor daughter. The Supreme Court took the view that even though the accused was guilty of deceit, as she signed in all the relevant papers as her daughter and made the insurance company believe that her name was that of her daughter, but the said deceit did not either secure to her any advantage, or cause any non economic loss or injury to the insurance company. The insurance company would have paid the claim even if the claim had been made by disclosing that the daughter was minor.
The Supreme Court held that on the evidence as disclosed, neither was the accused benefited nor the insurance company incurred any loss, in any sense of the term. The charges against the petitioner and the co-
accused in the present case are entirely of a different nature as already discussed hereinabove. Dr. Vimla (supra) has no application to the present case.Crl. Rev. P. No.270 /1999 Page 37 of 40
78. Devender Kumar (supra) is a case dealing with Section 420 IPC. The Supreme Court observed that the essential ingredients to attract Section 420 IPC are:- (i) cheating; (ii) dishonest inducement to deliver property or to make alter or destroy any valuable security or anything which is sealed or signed or is capable of being converted into a valuable security and (iii) the mens rea of the accused at the time of making the inducement. The making of a false representation is one of the ingredients for the offence of cheating under Section 420 IPC. The Supreme Court observed that it is not necessary that a false pretext should be made in express words by the accused. It may be inferred from all the circumstances including the conduct of the accused in obtaining the property. In the true nature of things, it is not always possible to prove dishonest intention by any direct evidence. It can be proved by a number of circumstances from which a reasonable inference can be drawn.
79. I find no merit in the submission of Mr. Mathur that the ingredients of Section 420 IPC are not made out in the charge sheet. I am inclined to accept the analysis placed before the Court by Mr. Pahwa in paragraphs 36 to 46 above.
80. Mohammed Ibrahim (supra) is again a case which has no relevance to the petitioner‟s submissions. That was a case where the accused no.1 had executed a sale deed in favour of accused No.2 claiming that the property sold belonged to accused No.1. A criminal complaint was filed against the accused by the complainant, claiming that the said property belonged to him and, therefore, accused No.1 Crl. Rev. P. No.270 /1999 Page 38 of 40 had committed offences under Section 461 and 471 IPC. The Supreme Court held:
"When a sale deed is executed conveying a property claiming ownership thereto, it may be possible for the purchaser under such sale deed to allege that the vendor has cheated him by making a false representation of ownership and fraudulently induced him to part with sale consideration. But in this case the complaint is not by the purchaser. On the other hand, the purchaser is made a co- accused. It is also not the case of the complainant that any of the accused tried to deceived him. Nor did the complainant allege that first appellant pretended to be complainant while executing the sale deeds. Therefore, it cannot be said that the first accused by the act of executing sale deeds in favour of second accused or the second accused by reason of being the purchaser, or the third, fourth and fifth accused, by reason of being the witness, scribe and stamp vendor in regard to the sale deeds, deceived the complainant in any manner. As the ingredients of cheating as stated in Section 415 are not found, it cannot be said that there was an offence punishable under Sections 417, 418, 419 or 420 IPC."
81. The same certainly cannot be said to be the case in hand. If the charge against the petitioner and the co-accused Ashraf Jamal is believed to be true, the two answer sheets prepared by each one of them would, prima facie, constitute false documents as in that case, the answer sheet claimed to be that of Ashraf Jamal would not be his, and that claimed to be of the petitioner would not be his. Mohammed Ibrahim (supra) does not advance the petitioner‟s case.
82. In the light of the decisions in Nrisingha Murari Chakraborty (supra) and Abhayanand Mishra (supra), it cannot be said that the ingredients of the various offences of which the petitioner is accused are not disclosed in the charge sheet.
Crl. Rev. P. No.270 /1999 Page 39 of 40
83. Consequently, I find no merit in this petition. The impugned orders dated 10.05.1999 and 06.07.1999 passed by the learned Metropolitan Magistrate in FIR No. RC 4(S) / 93-SIU-(II)-CBI are upheld. The petition is dismissed.
84. No observation made by me in this order shall prejudice the case of either party in the course of trial and the trial court shall not be influenced by anything stated in this order.
85. Considering the fact that the case has been hanging fire since the year 1999, and the trial has been stayed, I direct that the trial should now proceed without any delay whatsoever and conclude it at the earliest, preferable within the next six months.
(VIPIN SANGHI) JUDGE MAY 18, 2011 'SR/AS' Crl. Rev. P. No.270 /1999 Page 40 of 40