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 20, Cited by 0]

Madras High Court

Dhanaraj N.Kochar vs The State Rep. By Inspector Of Police on 14 September, 2023

Author: V.Sivagnanam

Bench: V.Sivagnanam

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                         Dated : 14.09.2023

                                                                Coram:

                                           The Hon'ble Mr.Justice V.SIVAGNANAM

                                                      Crl.O.P.No.19281 of 2021
                                                    and Crl.M.P.No.10578 of 2021

                     1.Dhanaraj N.Kochar
                     2.Inderchand
                                                                                          ...Petitioners
                                                                Versus

                     1.The State Rep. by Inspector of Police,
                       Central Crime Branch – 1 (FPP),
                       Vepery, Chennai District.
                       Crime No.511 of 2018

                     2.A.Raja
                                                                                        ...Respondents
                                   This Criminal Original Petition is filed under Section 482 of Cr.P.C
                     praying to call for the records of Crime No.511 of 2018 dated 10.12.2018
                     for the alleged offence under Section 506(i) of I.P.C r/w. 3 & 4 of TNPCEI
                     Act 2003 pending on the file of the respondent police and quash the same.
                                  For Petitioners           :      Mr.Ramesh,
                                                                   Senior Counsel
                                                                   for M/s.K.Dhananjayan
                                  For Respondent – 1        :      Mr.V.J.Priyadarsana
                                                                   Government Advocate (Crl.Side)
                                  For Respondent – 2        :      Mr.R.Narendran

                     1/25


https://www.mhc.tn.gov.in/judis
                                                              ORDER

                                  This criminal original petition has been filed by the petitioners seeking

                     to quash the FIR in Crime No.511 of 2018 dated 10.12.2018 for the alleged

                     offence under Section 506(i) of I.P.C r/w. 3 & 4 of TNPCEI Act 2003

                     pending on the file of 1st respondent police.



                                  2. The brief facts of the case are as follows:

                                  The 2nd respondent/de-facto complainant obtained a sum of

                     Rs.40,00,000/- as loan from the petitioners on various dates viz.,

                     Rs.30,00,000/-          on    02.10.2016;     Rs.7,00,000/-   on   22.10.2016     and

                     Rs.3,00,000/- on 20.12.2016 respectively by depositing the original title

                     deeds vide Document Nos.1566/2001, 1151/2003, 3222/2003, 3223/2003,

                     5196/2006, 423/2007, 6315/2007, 7511/2007, 421/2008, 602/2008,

                     717/2008,          2473/2008,     402/2009,     1101/2009,    465/2012,    466/2012,

                     467/2012 & 537/2012 and some other documents along with signed blank

                     cheque, promissory notes and green sheets.                    According to the 2 nd

                     respondent/de-facto complainant, during the month of January 2018, he


                     2/25


https://www.mhc.tn.gov.in/judis
                     approached the petitioners and stated that he is ready to repay the loan

                     amount of Rs.40,00,000/- along with interest and hence, he requested the

                     petitioners to return the original documents, cheques, stamp papers and

                     promissory notes to him.      However, the petitioners demanded the 2nd

                     respondent/de-facto complainant      to pay    an   additional amount      of

                     Rs.79,00,000/- and take back the original documents and also, they

                     demanded the 2nd respondent/de-facto complainant to register his land in

                     their names.   Though the 2nd respondent/de-facto complainant agreed to

                     repay the loan amount of Rs.40,00,000/- and interest (excluding the interest

                     amount of Rs.7,00,000/- which was already paid by him), the petitioners

                     threatened him that if he does not pay the demanded amount, they would

                     murder him. Therefore, the aggrieved 2nd respondent/de-facto complainant

                     lodged a complaint to the 1st respondent police seeking to take appropriate

                     action against the petitioners & one Naveen (son of 2 nd petitioner). On the

                     basis of said complaint, on 10.12.2018, the 1 st respondent police registered

                     the FIR in Crime No.511 of 2018 against the petitioners & said Naveen for

                     the offence under Sections 406, 420 & 506(i) of I.P.C and 3 & 4 of Tamil

                     Nadu Prohibition of Charging Exorbitant Interest Act, 2003 (hereinafter


                     3/25


https://www.mhc.tn.gov.in/judis
                     referred to as 'TNPCEI Act'). Hence, the petitioners have filed the present

                     petition before this Court.



                                  3. The learned counsel for the petitioners submitted that initially, the

                     FIR in Crime No.511 of 2018 was registered for the offence under Sections

                     406, 420 & 506(i) of I.P.C and 3 & 4 of TNPCEI Act, but, later, the 1 st

                     respondent police had altered the said FIR under Sections 506(i) of I.P.C

                     r/w. 3 & 4 of TNPCEI Act.



                                  3.1. The learned counsel submitted that Section 2(6)(vi) of the Tamil

                     Nadu Money-Lenders Act, 1957 (hereinafter referred to as 'TNML Act'),

                     states that “loan” means an advance whether of money or in kind at

                     interest, and includes any transaction which the Court finds in substance to

                     amount to such an advance, but does not include an advance made on the

                     basis of a negotiable instrument and defined in the Negotiable Instruments

                     Act, 1881 (Central Act XXVI of 1881), exceeding Rs.10,000/-.                  In the

                     present case, the 2nd respondent/de-facto complainant had received

                     Rs.40,00,000/- as loan from the petitioners. Hence, as per Section 2(6)(vi)


                     4/25


https://www.mhc.tn.gov.in/judis
                     of TNML Act, the amount of Rs.40,00,000/- obtained by the 2 nd

                     respondent/de-facto complainant from the petitioners will not come under

                     the definition of loan. He also submitted that Section 2(8) of TNML Act

                     states that “money lender” means a person whose main or subsidiary

                     occupation is the business of advancing and realizing loans, but excludes a

                     bank or a co-operative society.           Since the amount borrowed by the 2 nd

                     respondent/de-facto complainant from the petitioners is not come under the

                     definition of loan, the petitioners cannot be termed as money-lenders.

                     Therefore, the learned counsel submitted that the TNML Act is not

                     applicable to the petitioners' case.



                                  3.2. Further, the learned counsel submitted that it is pertinent to

                     extract Section 12 of TNPCEI Act hereunder:

                                        “12. Application of provisions of Tamil Nadu Money-
                                  lenders Act – Subject to the provisions of this Act, the
                                  provisions of the Money-lenders Act, insofar as they are
                                  applicable to Money-lenders shall mutatis mutandis apply to
                                  a person referred to in Section 3 of this Act.
                                        Explanation. - Where an act of a person constitutes


                     5/25


https://www.mhc.tn.gov.in/judis
                                  offences under this Act and under the Money-lenders Act,
                                  prosecution shall be launched under this Act.”
                                  A reading of the above provision makes it clear that subject to the

                     provisions of TNPCEI Act, the provisions of TNML Act and rules made

                     thereunder are applicable to money-lenders are also equally apply to the

                     persons who are charging exorbitant interest on loan advance by them.

                     Further, where an act of a person constitutes an offence under TNPCEI Act

                     and also, under TNML Act, then, prosecution shall be launched under the

                     TNPCEI Act only and not under the TNML Act. Therefore, the learned

                     counsel submitted that since TNML Act is not applicable to the petitioners'

                     case, Section 3 of TNPCEI Act is also not applicable.



                                  3.3.   The learned counsel also submitted that since Section 3 of

                     TNPCEI Act is not applicable to the petitioners, the penalty specified under

                     Section 4 of TNPCEI Act is also not applicable to them. Hence, it is crystal

                     clear that the petitioners have not committed any offence under Sections 3 &

                     4 of the TNPCEI Act. In support of his submissions, the learned counsel

                     placed reliance on the judgment passed by the Division Bench of this Court

                     in the case of Sri Kalpatharu Financiers Vs. V.Natarajan reported in

                     6/25


https://www.mhc.tn.gov.in/judis
                     (2012) 4 MLJ 187, wherein, it had held as follows:

                                        “67. Section 3 of the Act reads as follows:
                                        “3. Prohibition of charging exorbitant interest:
                                        No person shall charge exorbitant interest on any loan
                                        advanced by him.
                                        68. Section 4 deals with penalty which reads as follows:
                                        “4. Penalty:- Notwithstanding anything contained in
                                  the Money-Lenders Act, whoever contravenes the provisions
                                  of Section 3 or molests or abets the molestation of any debtor
                                  for recovery of any loan shall be punishable with
                                  imprisonment for a term which may extent to three years and
                                  also with a 1 fine which may extent to thirty thousand
                                  rupees.”
                                        69. Therefore, contravention of the provisions of Act 38
                                  of 2003 calls for a penalty u/s 4 subject to the provisions of
                                  Money Lenders Act. u/s 2(8) of the Tamil Nadu Money
                                  Lenders Act 1957, ''Money Lender'' means a person whose
                                  main or subsidiary occupation is the business of advancing
                                  and realising loans but excludes a bank or a cooperative
                                  society.
                                        70. Section 2(6) defines loan which reads as follows:
                                        ““loan” means an advance whether of money or in
                                  kind at interest, and includes any transaction which the Court

                     7/25


https://www.mhc.tn.gov.in/judis
                                  finds in substance to amount to such an advance, but does not
                                  include
                                        (i)....
                                        (ii)...
                                        (iii)...
                                        (iv)...
                                        (v)...
                                        (vi) an advance made on the basis of a negotiable
                                  instrument and defined in the Negotiable Instruments Act,
                                  1881 (Central Act No. XXVI of 1881), exceeding rupees (ten
                                  thousand);”
                                        71. Therefore, when a loan is on the basis of a
                                  Negotiable Instrument viz., a promissory note which exceeds
                                  Rs. 10,000/-, it is not covered under the Money Lenders Act
                                  1957.”



                                  3.4. The learned counsel also submitted that the ingredients required

                     for the offence punishable under Section 506(i) of I.P.C are not made out

                     against the petitioners herein and that apart, the allegation referred in the

                     FIR is not enough to punish the petitioners under Section 506(i) of I.P.C.

                     Therefore, the learned counsel prayed this Court to quash the FIR in Crime

                     No.511 of 2018 on the file of 1st respondent police.

                     8/25


https://www.mhc.tn.gov.in/judis
                                  4.   Per Contra, the learned counsel appearing for the 2nd

                     respondent/de-facto       complainant   submitted   that   though   the   2nd

                     respondent/de-facto complainant was ready to repay the loan amount of

                     Rs.40,00,000/- along with interest, the petitioners refused to return the

                     original documents, cheques, stamp papers and promissory notes to him.

                     Further, the petitioners demanded the 2nd respondent/de-facto complainant to

                     pay a sum of Rs.79,00,000/- and also, demanded him to register his land in

                     their names and that apart, they threatened him that if he does not pay the

                     demanded amount, they would murder him. He further submitted that 2nd

                     petitioner's son Naveen had filed a suit in O.S.No.37 of 2019 before the

                     District Munsif Court, Chengalpattu, seeking to grant a decree for

                     permanent injunction directing the 2nd respondent/de-facto complainant, his

                     men, agents, servants, attorneys, successors from any way encumbering or

                     alienating the suit property to anybody other than the plaintiff. However,

                     the said suit is pending. He also submitted that though this Court vide order

                     dated 12.01.2023 referred the matter to Mediation, the petitioners refused to

                     settle the issue. The only intention of the petitioners is to grab more money


                     9/25


https://www.mhc.tn.gov.in/judis
                     from the 2nd respondent/de-facto complainant and hence, they demanded

                     exorbitant interest from the 2nd respondent/de-facto complainant. Therefore,

                     the learned counsel prayed for dismissal of this petition.



                                  5. The learned Government Advocate (Crl.Side) appearing for the 1 st

                     respondent police submitted that after the FIR was registered in Crime

                     No.511 of 2018 against the petitioners for the offence under Sections 406,

                     420 & 506(i) of I.P.C and 3 & 4 of TNPCEI Act, the 1st respondent police

                     had enquired the 2nd respondent/de-facto complainant. The statement of 2nd

                     respondent/de-facto complainant reflects that the petitioners have cheated

                     him.         Hence, the 1st respondent police had altered the said FIR under

                     Sections 506(i) of I.P.C r/w. 3 & 4 of TNPCEI Act. Thereafter, the 2 nd

                     respondent/de-facto complainant sought time to produce the documents

                     regarding the repayment and demand of exorbitant interest, but, after that,

                     he did not came for enquiry.



                                  6. Heard the learned counsel on either side and perused the materials

                     available on record.


                     10/25


https://www.mhc.tn.gov.in/judis
                                  7. From a perusal of FIR in Crime No.511 of 2018 on the file of 1st

                     respondent police, it is seen that the 2nd respondent/de-facto complainant had

                     obtained a sum of Rs.40,00,000/- as loan from the petitioners and he had

                     handed over his original property documents, signed blank paper, blank

                     cheques, promissory note and green sheets to the petitioners. It is also seen

                     that though the 2nd respondent/de-facto complainant was ready to repay the

                     loan amount of Rs.40,00,000/- along with interest (excluding the interest of

                     Rs.7,00,000/- which was already paid by him), the petitioners had

                     demanded the 2nd respondent/de-facto complainant to pay a sum of

                     Rs.79,00,000/- and also, they had demanded him to register his land in their

                     names. Moreover, the petitioners had threatened the 2nd respondent/de-facto

                     complainant that if he does not pay the demanded amount, they would

                     murder him. Hence, the 2nd respondent/de-facto complainant had lodged a

                     complaint to the 1st respondent police.



                                  8.   Based on the complaint given by the 2nd respondent/de-facto

                     complainant, the 1st respondent police had registered the FIR in Crime


                     11/25


https://www.mhc.tn.gov.in/judis
                     No.511 of 2018 against the petitioners and 2nd petitioner's son, for the

                     offence under Sections 406, 420 & 506(i) of I.P.C and 3 & 4 of TNPCEI

                     Act. The petitioners are A1 & A2 in Crime No.511 of 2018 on the file of 1st

                     respondent police. Though the FIR was initially registered for the offence

                     under Sections 406, 420 & 506(i) of I.P.C and 3 & 4 of TNPCEI Act, later,

                     the 1st respondent police had altered the said FIR under Sections 506(i) of

                     I.P.C r/w. 3 & 4 of TNPCEI Act.



                                  9. As per Section 2(6)(vi) of TNML Act, an advance made on the

                     basis of a negotiable instrument exceeding Rs.10,000/- would not fall under

                     the definition of 'loan' and as per Section 2(8) of TNML Act, 'money

                     lender' is a person whose main or subsidiary occupation is business of

                     advancing and realizing loans. The proviso to Section 2(6)(vi) of TNML Act

                     makes it clear that the amount of Rs.40,00,000/- i.e., exceeding Rs.10,000/-

                     obtained by the 2nd respondent/de-facto complainant from the petitioners

                     would not come under the definition of loan. Since the amount borrowed by

                     the 2nd respondent/de-facto complainant itself is not a loan, it cannot be said

                     that the petitioners are money-lenders.


                     12/25


https://www.mhc.tn.gov.in/judis
                                  10. It is pertinent to state that a money-lender who advances an

                     amount on the basis of a Negotiable Instrument viz., a promissory note

                     exceeding Rs.10,000/- is not a person referred to in Section 3 of TNPCEI

                     Act. So, the provisions of Section 3 of TNPCEI Act is not applicable to the

                     case on hand.           As rightly pointed out by the learned counsel for the

                     petitioners, when Section 3 of TNPCEI Act itself is not applicable to this

                     case, Section 4 of TNPCEI Act which deals with the penalty for a person

                     who contravenes the provisions of Section 3 of TNPCEI Act, is also not

                     applicable to the present case. Hence, this Court is of the opinion that the

                     ingredients required for the offence under Sections 3 & 4 of TNPCEI Act are

                     not made out against the petitioners.



                                  11.   So far as the offence alleged under Section 506 of I.P.C is

                     concerned, this Court feels that it would be appropriate to extract Sections

                     503 & 506(i) of I.P.C hereunder:

                                        “503. Criminal intimidation.--Whoever threatens another
                                  with any injury to his person, reputation or property, or to the
                                  person or reputation of any one in whom that person is interested,

                     13/25


https://www.mhc.tn.gov.in/judis
                                  with intent to cause alarm to that person, or to cause that person
                                  to do any act which he is not legally bound to do, or to omit to do
                                  any act which that person is legally entitled to do, as the means of
                                  avoiding the execution of such threat, commits criminal
                                  intimidation.        Explanation. - A threat to injure the reputation
                                  of any deceased person in whom the person threatened is
                                  interested, is within this section.”


                                         “506. Punishment for criminal intimidation.--Whoever
                                  commits, the offence of criminal intimidation shall be punished
                                  with imprisonment of either description for a term which may
                                  extend to two years, or with fine, or with both;
                                         If threat be to cause death or grievous hurt, etc. If threat
                                  be to cause death or grievous hurt, etc.-- and if the threat be to
                                  cause death or grievous hurt, or to cause the destruction of any
                                  property by fire, or to cause an offence punishable with death or
                                  [imprisonment for life], or with imprisonment for a term which
                                  may extend to seven years, or to impute unchastity to a woman,
                                  shall be punished with imprisonment of either description for a
                                  term which may extend to seven years, or with fine, or with both.”


                                  12.   The allegation against the petitioners is that though the 2 nd

                     respondent/de-facto complainant was ready to repay the loan amount of

                     Rs.40,00,000/- along with interest, they demanded him to pay a sum of


                     14/25


https://www.mhc.tn.gov.in/judis
                     Rs.79,00,000/-. When the 2nd respondent/de-facto complainant expressed

                     his inability to pay such huge amount of Rs.79,00,000/-, the petitioners

                     threatened him and demanded him to register his land in their names.

                     However, this Court is of the opinion that the petitioners have not committed

                     any offence under Section 506(i) of I.P.C.



                                  13. At this juncture, it is pertinent to point out that the Hon'ble

                     Supreme Court has discussed in detail about the inherent powers of the High

                     Courts under Section 482 Cr.P.C in the following cases:

                                  (i) R.P.Kapur Vs. The State of Punjab reported in AIR 1960 SC 866

                                  (ii) State of Haryana & Ors. Vs. Ch.Bhajan Lal & Ors. reported in

                     AIR 1992 SC 604

                                  (iii) M/s.Neeharika Infrastructure Pvt. Limited Vs. State of

                     Maharashtra & Ors. reported in 2021 SCC Online SC 315



                                  13.1. In the case of R.P.Kapur Vs. The State of Punjab reported in

                     AIR 1960 SC 866, the Hon'ble Supreme Court has held as follows:




                     15/25


https://www.mhc.tn.gov.in/judis
                                        “6. .................................................... It is well-established that
                                  the inherent jurisdiction of the High Court can be exercised to
                                  quash proceedings in a proper case either to prevent the abuse of
                                  the process of any court or otherwise to secure the ends of justice.
                                  Ordinarily criminal proceedings instituted against an accused
                                  person must be tried under the provisions of the Code, and the
                                  High Court would be reluctant to interfere with the said
                                  proceedings at an interlocutory stage. It is not possible, desirable
                                  or expedient to lay down any inflexible rule which would govern
                                  the exercise of this inherent jurisdiction. However, we may
                                  indicate some categories of cases where the inherent jurisdiction
                                  can and should be exercised for quashing the proceedings. There
                                  may be cases where it may be possible for the High Court to take
                                  the view that the institution or continuance of criminal
                                  proceedings against an accused person may amount to the abuse
                                  of the process of the Court or that the quashing of the impugned
                                  proceedings would secure the ends of justice. If the criminal
                                  proceeding in question is in respect of an offence alleged to have
                                  been committed by an accused person and it manifestly appears
                                  that there is a legal bar against the institution or continuance of
                                  the said proceeding the High Court would be justified in quashing
                                  the proceeding on that ground. Absence of the requisite sanction
                                  may, for instance, furnish cases under this category. Cases may
                                  also arise where the allegations in the first information report or


                     16/25


https://www.mhc.tn.gov.in/judis
                                  the complaint, even if they are taken at their face value and
                                  accepted in their entirety, do not constitute the offence alleged; in
                                  such cases no question of appreciating evidence arises; it is a
                                  matter merely of looking at the complaint or the first information
                                  report to decide whether the offence alleged is disclosed or not. In
                                  such cases it would be legitimate for the High Court to hold that it
                                  would be manifestly unjust to allow the process of the criminal
                                  court to be issued against the accused person. A third category of
                                  cases in which the inherent jurisdiction of the High Court can be
                                  successfully invoked may also arise. In cases falling under this
                                  category the allegations made against the accused person do
                                  constitute offence alleged but there is either no legal evidence
                                  adduced in support of the case or evidence adduced clearly or
                                  manifestly fails to prove the charge. In dealing with this class of
                                  cases it is important to bear in mind the distinction between a case
                                  where there is no legal evidence or where there is evidence which
                                  is manifestly and clearly inconsistent with the accusation made
                                  and cases where there is legal evidence which on its appreciation
                                  may or may not support the accusation in question. In exercising
                                  its jurisdiction under Section 561-A the High Court would not
                                  embark upon an enquiry as to whether the evidence in question is
                                  reliable or not. That is the function of the trial Magistrate, and
                                  ordinarily it would not be open to any party to invoke the High
                                  Court's inherent jurisdiction and contend that on a reasonable
                                  appreciation of the evidence the accusation made against the


                     17/25


https://www.mhc.tn.gov.in/judis
                                  accused would not be sustained.”




                                  13.2. Further, in the case of State of Haryana & Ors. Vs. Ch.Bhajan

                     Lal & Ors. reported in AIR 1992 SC 604, the Hon'ble Supreme Court issued

                     seven guidelines to be followed by the High Courts in the exercise of its

                     inherent power vested by Section 482 Cr.P.C to quash the FIR/complaint,

                     which are as follows:

                                        “(1) Where the allegations made in the first information
                                  report or the complaint, even if they are taken at their face value
                                  and accepted in their entirety do not prima facie constitute any
                                  offence or make out a case against the accused.
                                        (2) Where the allegations in the first information report and
                                  other materials, if any, accompanying the FIR do not disclose a
                                  cognizable offence, justifying an investigation by police officers
                                  under Section 156(1) of the Code except under an order of a
                                  Magistrate within the purview of Section 155(2) of the Code.
                                        (3) Where the uncontroverted allegations made in the FIR
                                  or complaint and the evidence collected in support of the same do
                                  not disclose the commission of any offence and make out a case
                                  against the accused.
                                        (4) Where the allegations in the FIR do not constitute a


                     18/25


https://www.mhc.tn.gov.in/judis
                                  cognizable offence but constitute only a non-cognizable offence,
                                  no investigation is permitted by a police officer without an order
                                  of a Magistrate as contemplated under Section 155(2) of the Code.
                                        (5) Where the allegations made in the FIR or complaint are
                                  so absurd and inherently improbable on the basis of which no
                                  prudent person can ever reach a just conclusion that there is
                                  sufficient ground for proceeding against the accused.
                                        (6) Where there is an express legal bar engrafted in any of
                                  the provisions of the Code or the Act concerned (under which a
                                  criminal   proceeding   is instituted)   to the     institution   and
                                  continuance of the proceedings and/or where there is a specific
                                  provision in the Code or the Act concerned, providing efficacious
                                  redress for the grievance of the aggrieved party.
                                        (7) Where a criminal proceeding is manifestly attended with
                                  mala fide and/or where the proceeding is maliciously instituted
                                  with an ulterior motive for wreaking vengeance on the accused
                                  and with a view to spite him due to private and personal grudge.”


                                  13.3. Similarly, in the case of M/s.Neeharika Infrastructure Pvt.

                     Limited Vs. State of Maharashtra & Ors. reported in 2021 SCC Online SC

                     315, the Hon'ble Apex Court has observed as follows:

                                        “80. ............, our final conclusions on the principal/core
                                  issue, whether the High Court would be justified in passing an
                                  interim order of stay of investigation and/or “no coercive steps to

                     19/25


https://www.mhc.tn.gov.in/judis
                                  be adopted”, during the pendency of the quashing petition under
                                  Section 482 Cr.P.C. and/or under Article 226 of the Constitution
                                  of India and in what circumstances and whether the High Court
                                  would be justified in passing the order of not to arrest the accused
                                  or “no coercive steps to be adopted” during the investigation or
                                  till the final report/chargesheet is filed under Section 173 Cr.P.C.,
                                  while dismissing/disposing of/not entertaining/not quashing the
                                  criminal proceedings/complaint/FIR in exercise of powers under
                                  Section 482 Cr.P.C. and/or under Article 226 of the Constitution
                                  of India, our final conclusions are as under:
                                        i) Police has the statutory right and duty under the relevant
                                  provisions of the Code of Criminal Procedure contained in
                                  Chapter XIV of the Code to investigate into a cognizable offence;
                                        ii) Courts would not thwart any investigation into the
                                  cognizable offences;
                                        iii) It is only in cases where no cognizable offence or
                                  offence of any kind is disclosed in the first information report that
                                  the Court will not permit an investigation to go on;
                                        iv) The power of quashing should be exercised sparingly
                                  with circumspection, as it has been observed, in the ‘rarest of rare
                                  cases (not to be confused with the formation in the context of death
                                  penalty).
                                        v) While examining an FIR/complaint, quashing of which is
                                  sought, the court cannot embark upon an enquiry as to the




                     20/25


https://www.mhc.tn.gov.in/judis
                                  reliability or genuineness or otherwise of the allegations made in
                                  the FIR/complaint;
                                         vi) Criminal proceedings ought not to be scuttled at the
                                  initial stage;
                                         vii) Quashing of a complaint/FIR should be an exception
                                  rather than an ordinary rule;
                                         viii) Ordinarily, the courts are barred from usurping the
                                  jurisdiction of the police, since the two organs of the State operate
                                  in two specific spheres of activities and one ought not to tread
                                  over the other sphere;
                                         ix) The functions of the judiciary and the police are
                                  complementary, not overlapping;
                                         x) Save in exceptional cases where non-interference would
                                  result in miscarriage of justice, the Court and the judicial process
                                  should not interfere at the stage of investigation of offences;
                                         xi) Extraordinary and inherent powers of the Court do not
                                  confer an arbitrary jurisdiction on the Court to act according to
                                  its whims or caprice;
                                         xii) The first information report is not an encyclopaedia
                                  which must disclose all facts and details relating to the offence
                                  reported. Therefore, when the investigation by the police is in
                                  progress, the court should not go into the merits of the allegations
                                  in the FIR. Police must be permitted to complete the investigation.
                                  It would be premature to pronounce the conclusion based on hazy
                                  facts that the complaint/FIR does not deserve to be investigated or


                     21/25


https://www.mhc.tn.gov.in/judis
                                  that it amounts to abuse of process of law. After investigation, if
                                  the investigating officer finds that there is no substance in the
                                  application made by the complainant, the investigating officer may
                                  file an appropriate report/summary before the learned Magistrate
                                  which may be considered by the learned Magistrate in accordance
                                  with the known procedure;
                                        xiii) The power under Section 482 Cr.P.C. is very wide, but
                                  conferment of wide power requires the court to be more cautious.
                                  It casts an onerous and more diligent duty on the court;
                                        xiv) However, at the same time, the court, if it thinks fit,
                                  regard being had to the parameters of quashing and the self-
                                  restraint imposed by law, more particularly the parameters laid
                                  down by this Court in the cases of R.P. Kapur (supra) and Bhajan
                                  Lal (supra), has the jurisdiction to quash the FIR/complaint;
                                        xv) When a prayer for quashing the FIR is made by the
                                  alleged accused and the court when it exercises the power under
                                  Section 482 Cr.P.C., only has to consider whether the allegations
                                  in the FIR disclose commission of a cognizable offence or not. The
                                  court is not required to consider on merits whether or not the
                                  merits of the allegations make out a cognizable offence and the
                                  court has to permit the investigating agency/police to investigate
                                  the allegations in the FIR;
                                        xvi) The aforesaid parameters would be applicable and/or
                                  the aforesaid aspects are required to be considered by the High
                                  Court while passing an interim order in a quashing petition in


                     22/25


https://www.mhc.tn.gov.in/judis
                                  exercise of powers under Section 482 Cr.P.C. and/or under Article
                                  226 of the Constitution of India. However, an interim order of stay
                                  of investigation during the pendency of the quashing petition can
                                  be passed with circumspection. Such an interim order should not
                                  require to be passed routinely, casually and/or mechanically.
                                  Normally, when the investigation is in progress and the facts are
                                  hazy and the entire evidence/material is not before the High
                                  Court, the High Court should restrain itself from passing the
                                  interim order of not to arrest or “no coercive steps to be adopted”
                                  and the accused should be relegated to apply for anticipatory bail
                                  under Section 438 Cr.P.C. before the competent court. The High
                                  Court shall not and as such is not justified in passing the order of
                                  not to arrest and/or “no coercive steps” either during the
                                  investigation or till the investigation is completed and/or till the
                                  final report/chargesheet is filed under Section 173 Cr.P.C., while
                                  dismissing/disposing of the quashing petition under Section 482
                                  Cr.P.C. and/or under Article 226 of the Constitution of India.
                                        xvii) Even in a case where the High Court is prima facie of
                                  the opinion that an exceptional case is made out for grant of
                                  interim stay of further investigation, after considering the broad
                                  parameters while exercising the powers under Section 482 Cr.P.C.
                                  and/or under Article 226 of the Constitution of India referred to
                                  hereinabove, the High Court has to give brief reasons why such an
                                  interim order is warranted and/or is required to be passed so that
                                  it can demonstrate the application of mind by the Court and the


                     23/25


https://www.mhc.tn.gov.in/judis
                                  higher forum can consider what was weighed with the High Court
                                  while passing such an interim order.
                                        xviii) Whenever an interim order is passed by the High
                                  Court of “no coercive steps to be adopted” within the aforesaid
                                  parameters, the High Court must clarify what does it mean by “no
                                  coercive steps to be adopted” as the term “no coercive steps to be
                                  adopted” can be said to be too vague and/or broad which can be
                                  misunderstood and/or misapplied.”


                                  14. It is to be noted that the present case duly meets the parameters

                     laid down by the Hon'ble Apex Court in the decisions cited supra.



                                  15. Considering the facts and circumstances of the case and in the

                     light of the dictum laid down by the Hon'ble Supreme Court in the

                     judgments cited supra, this criminal original petition is allowed and the FIR

                     in Crime No.511 of 2018 on the file of 1st respondent police is hereby

                     quashed. Consequently, connected miscellaneous petition is closed.


                                                                                               14.09.2023
                     mrr
                     Index: Yes/No
                     Speaking Order (or) Non-Speaking Order

                     To

                     24/25


https://www.mhc.tn.gov.in/judis
                     1.The Inspector of Police,
                       Central Crime Branch – 1 (FPP),
                       Vepery, Chennai District.

                     2.The Public Prosecutor,
                       High Court, Madras.




                                                            V.SIVAGNANAM, J.

mrr Crl.O.P.No.19281 of 2021 25/25 https://www.mhc.tn.gov.in/judis 14.09.2023 26/25 https://www.mhc.tn.gov.in/judis