Calcutta High Court (Appellete Side)
Sri Ranjit Bodhak vs Subhendu Neogi & Anr on 20 August, 2019
Author: Tirthankar Ghosh
Bench: Tirthankar Ghosh
IN THE HIGH COURT AT CALCUTTA
CRIMINAL REVISIONAL JURISDICTION
APPELLATE SIDE
PRESENT:
The Hon'ble Justice Tirthankar Ghosh
C.R.R. 1895 of 2006
Sri Ranjit Bodhak
-vs.-
Subhendu Neogi & Anr.
For the Petitioner : None
For the State : None
Heard on : 10/07/2019
Judgment on : 20/08/2019
Tirthankar Ghosh, J:-
The revisional application has been filed against the judgment and order
dated 28th March, 2006 passed by the learned Judicial Magistrate, 6th Court,
Howrah in connection with G.R. Case No. 1336 of 2002, corresponding to T.R.
No. 192 of 2002 under Sections 420/ 468/ 467/ 471 of the Indian Penal Code
wherein the learned Magistrate was pleased to acquit the accused person from
the charges levelled against them.
The records of the case reflect that the defacto complainant preferred an
application under Section 156(3) of the Code of Criminal Procedure before the
learned Chief Judicial Magistrate, Howrah being Case No. 1015C of 2002. The
learned Magistrate on the basis of the said complaint preferred by the defacto
complainant directed the Officer-in-Charge, Howrah Police Station to investigate
the case and as a result of which, Howrah Police Station Case No. 107 of 2002
dated 13th August, 2002 was registered for investigation under Sections 420/
467/ 468/ 471/ 34 of the Indian Penal Code, the case was subsequently
numbered as GR Case No. 1336 of 2002 and in course of trial the case was
renumbered as T.R. Case No. 192 of 2002.
The prosecution case in short is that, the defacto complainant purchased 1
cottah 8 chittacks 54 feet in length and 20 feet in width a plot of land from the
accused namely, Subhendu Neogi of 43/2, Kamini School Lane, Salkia, Howrah.
The said land was registered by way of a deed of sale bearing No. 2382 of 1998
executed on 22th July, 1998. It was alleged that the accused again on 2nd
February, 2000 sold another portion of land within the same holding No. 20,
Benaras Road to one Bateswar Rajak and Kapil Rajak including a considerable
portion of the complainant's purchased property showing the same as common
passage. It was further alleged the accused person on 29th November, 2000
dishonestly and deliberately with an intent to cause wrongful loss to the
complainant executed another deed of sale in favour of one Deepika Manna in
respect of another portion of the holding No. 20, Benaras Road together with a
portion of the complainant's land. Thus the complainant felt that he was cheated
as the accused by executing several sale deeds to different persons in respect of
the self-same land deprived the complainant and caused wrongful loss to him
even after accepting the consideration money.
The Investigating Officer of the case on completion of investigation
submitted chargesheet against the FIR named accused person for the offences
under Sections 420/ 467/ 468/ 471/ 34 of the Indian Penal Code. On the basis
of the said police Report, the Court after compliance with the provisions of
Section 207 of the Code of Criminal Procedure was pleased to frame charge
against the accused person under Sections 468 /471/ 420/ 467 of the Indian
Penal Code. The charges were thereafter read over to the accused person who
pleaded not guilty and claimed to be tried.
In course of trial, the prosecution examined seven witnesses including the
defacto complainant and the Investigating Officer of the case, whereas the
defence examined none.
After the examination of the prosecution witnesses were over the learned
Court fixed date for examination of the accused person under Section 313 of the
Code of Criminal Procedure and on completion of the same, fixed date for
arguments of the case, as the defence refused to tender any witness in support of
its case. On completion of final arguments of the case and after hearing the
prosecution and the accused, the learned Court by a judgment and order dated
28th March, 2006 was pleased to acquit the accused person from the charges
levelled against him.
The learned Trial Court observed that the prosecution by way of
documentary evidence relied upon the petition of complaint (Exbt.1), Deed
No.1013/2000 (Exbt.2), Deed No.6246/2000 (Exbt.-3), formal FIR (Exbt.4),
sketch map of the place of occurrence (Exbt.5) and Deed No.2382/1998 (Exbt.6).
The learned Trial Court took into account the arguments advanced on
behalf of the defence that the dispute between the parties are purely of civil
nature and no criminal action could have been taken in respect of the factual
foundation created by the prosecution. Although the sale deeds were marked as
Exbts. 2, 3 and 6, but there is no specific demarcation with sketch map which
would reflect that who were the different purchasers in respect of the plot of land.
According to the defence there was no measurement by a surveyor done in
course of investigation and the plea of subsequent sale deed being executed in
favour of another person including a portion of the land belonging to the defacto
complainant has not been established by the prosecution. While dealing with the
aforesaid contention the learned Court categorically observed that no case of
forgery has been made out as the defacto complainant in his evidence
categorically deposed that his signature no where in the sale deeds were forged
and the same was corroborated by the Investigating Officer of the case. The
Investigating Officer further deposed that there were no documents, in fact, to
substantiate that the accused had forged any document and used the same as
genuine. In view of the evidence, the learned Court opined that no case of forgery
for the purpose of cheating has been made out against the accused person. The
learned Trial Court then proceeded to scrutinise the evidence and come to a
finding that from the deposition of various witnesses, it is found that civil suit
was pending between the parties and the demarcation of the property was the
subject matter of the Civil Court. So far as, the materials placed before the
Criminal Court is concerned, there is nothing on record to hold that the accused
has committed offences of cheating and forgery. After arriving at such finding,
the learned Court proceeded to acquit the accused person under Sections
420/468/467/471of the Indian Penal Code.
The Hon'ble Apex Court relying upon D. Stephens v Nosibolla in Khetrabari Samual vs. State of Orissa reported in (1969) 2 SCC 571 held that the settled principle in respect of cases involving revision against acquittal, are that:
"It could be exercised only in exceptional cases where the interest of public justice require interference for the correction of a manifest illegality, or the prevention of a gross miscarriage of justice. This jurisdiction is not ordinarily invoked or used merely because the lower court has taken a wrong view of the law or mis-appreciated the evidence on record."
Further in K. Chinnaswamy Reddy vs. State of Andhra Pradesh reported in (1963) 1 CrLJ 8, it was pointed out that an interference in revision with an order of acquittal can only take place if there is a glaring defect of procedure such as that the Court had no jurisdiction to try the case or the Court had shut out some material evidence which was admissible or attempted to take into account evidence which was not admissible or had overlooked some evidence.
I have carefully considered the reasons assigned by the learned Trial Court while arriving at its finding and I find that the learned Trial Court took into account the oral evidence of all the witnesses, the documents relied upon by the prosecution, the nature of the investigation carried out and thereafter came to the finding that the prosecution has not been able to prove which part of the land has been encroached and as a result of which, the complainant has been deprived. The learned Court also held that no deed has been forged and used as genuine or the signature of the defacto complaint has been forged in any of the deed so relied upon by the prosecution. After assigning such reasons, the learned Court felt that as in evidence, it has come that the disputes between the defacto complainant and the accused person are before the Civil Court and the offence of cheating and forgery not being made out, there is no ground for holding the accused person guilty of the charges and as such acquitted him. The reasons so assigned being based on evidence on record, logical findings and on the settled principle of law, I do not find that there is any reason to interfere with the same.
In the result, the revisional application being CRR 1895 of 2006 is dismissed.
The judgment and order dated 28th March, 2006 passed by the learned Judicial Magistrate, 6th Court, Howrah is hereby affirmed.
Urgent Xerox certified photocopies of this judgment, if applied for, be given to the parties upon compliance of the requisite formalities.
(Tirthankar Ghosh, J.)