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 30, Cited by 0]

Rajasthan High Court - Jodhpur

Nensi Bhai And Ors vs State And Anr on 9 April, 2025

Author: Farjand Ali

Bench: Farjand Ali

[2025:RJ-JD:16554]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                S.B. Criminal Misc(Pet.) No. 3172/2014

1. Nensi Bhai S/o Shri Laddha Shah, Age 54 years
2. Tlakshi Lakhamji Nandu S/o Shri Lakhamji Bhai, Age 66 years
3. Kumar Bhai S/o Shri Panchalal Shah, Age 54 years
4. Paresh Bhai S/o Shri Kanji Bhai Shah, Age 44 years
5. Himanshu Bhai S/o Shri Manhar Lal Vagani, Age 40 years
All R/o Euro Ceramics Ltd. 208, Sangam Archade, Vallabh Bhai
Road, Vile Parle, Mumbai West.
                                                                   ----Petitioner
                                    Versus
1. State of Rajasthan
2. Babu Lal S/o Shri Baksha Ram Khadam, R/o Luniyawas, Tehsil
Merta City, District Nagaur. Presently R/o Pandit Deendayal
Upadhyay Colony, Merta City, District Nagaur.
                                                                 ----Respondent



For Petitioner(s)         :     Mr. JayRam Saran
For Respondent No.1       :     Mr. Vikram Singh Rajpurohit, Dy.G.A.
                                Mr. Ravindra Singh, AGA
For Respondent No.2       :     Mr. RS Choudhary
                                Mr. J.K. Suthar




                HON'BLE MR. JUSTICE FARJAND ALI

Order ORDER RESERVED ON : 08/01/2025 ORDER PRONOUNCED ON : 09/04/2025

1. By way of filing the instant criminal miscellaneous petition, challenge is made to the very lodging of the FIR No.80/2014 of Police Station, Merta City, District Nagaur for the offence under (Downloaded on 25/04/2025 at 11:01:10 PM) [2025:RJ-JD:16554] (2 of 14) [CRLMP-3172/2014] Sections 406, 420 and 120-B of the Indian Penal Code, 1860 ("IPC").

2. Briefly stating the facts of the case are that the complainant, respondent no. 2, submitted a report alleging that his brother, engaged in the sale and mining of China Clay under the firm "Vasudeo Minerals and Chemicals," supplied China Clay to the petitioners. The petitioners, who are directors of "Euro Ceramics Ltd." situated in Bhachau, Gujarat, contacted the complainant for the supply of China Clay for manufacturing ceramic tiles. An oral agreement was executed in October 2012 at the complainant's office in Jodhpur Chowki, Merta City, wherein it was decided to supply China Clay at Rs. 635 per ton with a transportation fare of Rs. 1200 per ton through "M/s. Adarsh Transport Company." The petitioners paid an advance of Rs. 4,50,000 and assured payment upon receipt of the goods. The complainant continuously supplied China Clay, and due to price escalation, the rate was later increased to Rs. 675 per ton. The complainant supplied approximately 8900 tons of China Clay, which the petitioners used for manufacturing and selling tiles but failed to pay the due amount of Rs. 1,67,03,370 (Rs. 78,16,335 for the clay and Rs.

88,87,035 for transportation). Despite repeated demands, the petitioners neither paid the outstanding amount nor returned the supplied goods. On 26.09.2013, when the complainant visited the petitioners' office in Mumbai to demand the payment, they assured him of depositing the amount in his bank account, but no payment was made. Consequently, the petitioners were accused of (Downloaded on 25/04/2025 at 11:01:10 PM) [2025:RJ-JD:16554] (3 of 14) [CRLMP-3172/2014] cheating and criminal breach of trust, leading to the registration of FIR.

3. Heard learned counsel for the parties as well as learned Public Prosecutor for the State and perused the FIRs impugned along with other material made available to this Court.

4. After perusing the record and pondering upon the submissions and materials made available to the Court, prima facie, it is revealed that the matter relates to a dispute regarding business transaction which was between two companies related to outstanding amount. It is not the case of prosecution that the complainant has been duped under a fallacious transaction as there is no sufficient material available which proves the same. Be that as it may, nothing concrete is available on record so as to presume that petitioners have intentionally grabbed the goods and money and now not willing to return to the complainants.

5. This Court has dealt with the similar issue in the case of Rosaiah Yeluri and Ors. v. State Of Rajasthan and Ors. [S.B. Criminal Misc(Pet.) No. 3469/2018]. For ready reference, the relevant paragraphs of the order are reproduced herein below:-

"12) Here, the question for adjudication before this Court comes that whether the act alleged by the complainant in the FIRs above is sufficient enough to constitute an offence under Sections 406, 420 and 120-B of the IPC and further question to be considered by this Court that whether a petition for quashing of the FIR and stifle of investigation can be maintained on the grounds raised here in these petitions.
13) This Court feels that the courts are meant to impart justice and for that purpose alone it is established. From the very day of its establishment, it acquires and possesses all the powers needed to impart justice and as such for the purpose of dispensation of justice, it can exercise the (Downloaded on 25/04/2025 at 11:01:10 PM) [2025:RJ-JD:16554] (4 of 14) [CRLMP-3172/2014] inherent powers vested in it. The express provision under Section 482 CrPC only recognizes and preserves the powers which are inherent and imbibed in the courts for the purpose of achieving the ends of justice as well as for the purpose of preventing or thwarting the abuse of process of law. Whether the High Court in its inherent power which is expressly recognized under Section 482 CrPC can quash a criminal complaint or an FIR has very elaborately and wisely been enunciated by Hon'ble the Supreme Court in the case of State of Haryana and Ors. Vs. Ch. Bhajan Lal and Ors., reported in AIR 1992 SC 604, Hon'ble the Supreme Court has expounded elaborately the canvass of the issue relating to quashing of the FIR. For the ready reference, the relevant part of the judgment is reproduced herein below: -
105...In the backdrop of the interpretation of the various relevant provisions of the Code under Chapter XIV and of the principles of law enunciated by this Court in a series of decisions relating to the exercise of the extra-ordinary power under Article 226 or the inherent powers Under Section 482 of the Code which we have extracted and reproduced above, we give the following categories of cases by way of illustration wherein such power could be exercised either to prevent abuse of the process of any Court or otherwise to secure the ends of justice, though it may not be possible to lay down any precise, clearly defined and sufficiently channelized and inflexible guidelines or rigid formulae and to give an exhaustive list of myriad kinds of cases wherein such power should be exercised.

i. 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.

ii. Where the allegations in the First Information Report and other materials, if any, accompanying the F.I.R. 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. iii. 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.

iv. Where, the allegations in the F.I.R. do not constitute a 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. v. 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.

(Downloaded on 25/04/2025 at 11:01:10 PM)

[2025:RJ-JD:16554] (5 of 14) [CRLMP-3172/2014] vi. Where there is an express legal bar engrafted in any of the provisions of the Code or the concerned Act (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 concerned Act, providing efficacious redress for the grievance of the aggrieved party.

vii. 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.

The matter in hand falls under first, second, third and fifth category as mentioned in the Bhajan Lal (supra) where it is stated that the allegations as mentioned in the FIR does not prima facie form or constitute any offence against the accused, allegations in the FIR and other materials accompanying the FIR do not disclose a cognizable offence, uncontroverted allegations made in the FIR and evidence collected in support of the same do not disclose the commission of any offence and 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. The power of quashing could be exercised either to prevent abuse of the process of any Court or otherwise to secure the ends of justice.

14) First, this Court has to examine whether the offence under Section 406 of the IPC is made out or not. For ready reference Section 406 of the IPC is reproduced as under: -

Section 406 IPC: Punishment for criminal breach of trust.
Whoever commits criminal breach of trust shall be punished with imprisonment of either description for a term which may extend to three years, or with fine, or with both.
A perusal of the provision reflects that to establish the offence of criminal breach of trust, certain key elements must be present which includes: (a) fact of entrustment, (b) dishonest intention and (c) misappropriation or conversion of property for one's own use or disposal of the property.
15) In the case of Abhishek Saxena vs. The State of Uttar Pradesh and Ors., Criminal Appeal No. 3628 of 2023, Decided On: 28.11.2023, Hon'ble the Supreme Court had stated the ingredients or essentials of Section 406 of the IPC which is Punishment for criminal breach of trust. The essentials to establish the offence under Section 406 of the IPC are as follows-
(Downloaded on 25/04/2025 at 11:01:10 PM)

[2025:RJ-JD:16554] (6 of 14) [CRLMP-3172/2014] i. There should be entrustment of the property or dominion over the property against which the charges are being made.

ii. The person dishonestly misused the property in violation of the duties committed to that person and misappropriating or converting it for his own use. iii. The person dishonestly using or disposing of the property in violation of any direction of law which prescribes the mode in which such trust is to be discharge. iv. Lastly, Section 405 IPC's elements must be violated.

It is mentioned that in absence of these basic ingredients of entrustment and dishonest usage or disposal of any property, an offence of Section 406 of the IPC would not attract.

16) In the case of The State of Gujarat vs. Jaswantlal Nathalal, reported in AIR 1968 SC 700, the meaning of "entrustment" is explained that the person who had transferred any property or transfer it on their behalf remains the property owner of that property as per Section 406 of the IPC.

17) In the matter of Usha Chakraborty and Ors. vs. State of West Bengal, reported in AIR 2023 SC 688, Hon'ble the Supreme Court had again considered all the essentials which should be present to invoke the charge under Section 406 of the IPC.

18) It can be understood that entrustment of the property by one person to the other is an essential ingredient for constituting an offence under Section 406 of the IPC. The said section envisages penalty clause for criminal breach of trust, definition of which has been given under Section 405 of the IPC. A plain reading of the provision under Section 405 of the IPC manifests that when any person places his trust in someone for transferring possession of any property, movable or immovable to someone and that someone breaches the trust by retaining the property would come under the ambit of Section 406 of the IPC. Besides the entrustment of property, the individual must have personally misused the property in violation of the duties assigned to that person. In common understanding, a criminal breach of trust would be committed when the accused commits an offence regarding the entrusted property by creating or converting another person's property for his own use. Here, the transferee of the property and transferor establishes a connection in which the transferor retains the ownership of the property with him which would mean that even after the transfer of the (Downloaded on 25/04/2025 at 11:01:10 PM) [2025:RJ-JD:16554] (7 of 14) [CRLMP-3172/2014] property for a certain period; the transferor would have custody or control over the property only for the another person's benefit or until his desire. It can be said that even the transfer of property for a limited period to the other person does not imply the loss of ownership over propriety rights of the transferor. Entrustment of property necessitates establishment of fiduciary relationship between them. In cases pertaining to such category, generally, the possession of the property is transferred to other person for a certain period with this promise that whenever the owner would seek return of the property, the retainer shall handover back the same to him. If the transferee, instead of giving back the property to its real owner, uses the same for his own purpose or converts it for his own use then it would amount to misappropriation of the property.

19) Here in the present case, the goods were neither entrusted, misappropriated nor misused or disposed of by the petitioner for his own use or converted in any manner. Admittedly, it is not the case of the prosecution that certain goods were entrusted to the accused-petitioner but he refused to give back the same to the complainant his goods rather converted the property for his own use. Thus, the ingredients which are essential to constitute an offence under Section 406 of the IPC are blatantly or conspicuously missing. After minutely scrutinizing the nature of allegations as mentioned in the FIR, this Court feels that the nature of allegations as mentioned in the FIR impugned are not relatable to a criminal proceeding rather it involves a dispute of civil nature.

20) As far as the question of invocation of Section 420 of the IPC is concerned, at first it would require to examine the elements which are essential to constitute an offence under Section 420 of the IPC. For ready reference Section 420 of the IPC is reproduced as under: -

Section 420 IPC: Cheating and dishonestly inducing delivery of property.
Whoever cheats and thereby dishonestly induces the person deceived to deliver any property to any person, or to make, alter or destroy the whole or any part of a valuable security, or anything which is signed or sealed, and which is capable of being converted into a valuable security, shall be punished with imprisonment of either description for a term which may extend to seven years, and shall also be liable to fine.
21) It is manifesting from the plain reading of Section 420 of the IPC that it deals with the act of cheating and dishonestly inducing the person so deceived to deliver any (Downloaded on 25/04/2025 at 11:01:10 PM) [2025:RJ-JD:16554] (8 of 14) [CRLMP-3172/2014] property to any person or to make, alter or destroy the whole or any part of a valuable security or anything which is signed or sealed and capable of being converted into a valuable security.

A plain reading of the provision is also reflecting that cheating is an essential element of the charge under Section 420 of the IPC. So, it would require to examine the definition of cheating.

22) Section 415 of the IPC defines Cheating. For ready reference Section 415 of the IPC is reproduced as under: -

Section 415 IPC: Cheating Whoever, by deceiving any person, fraudulently or dishonestly induces the person so deceived to deliver any property to any person, or to consent that any person shall retain any property, or intentionally induces the person so deceived to do or omit to do anything which he would not do or omit if he were not so deceived, and which act or omission causes or is likely to cause damage or harm to that person in body, mind, reputation or property, is said to "cheat".
Explanation.
A dishonest concealment of facts is a deception within the meaning of this section.
23) In the case of, Inder Mohan Goswami & Another vs. State of Uttaranchal, reported in AIR 2008 SC 251, Hon'ble the Supreme Court observed that to establish the offence under Section 420, there should be some essentials which should be at place.

For Section 420 IPC which states cheating and dishonestly inducing delivery of property to be put in motion, the essentials of the offence have to be met and the essentials of "cheating" as mentioned in Section 415 of the IPC also comes into play as from then and there only Section 420 of the IPC comes out, so here are the essential ingredients of Section 415 and they are as follows-

I. To deceive a person by misleading representation or by making any false representation also includes dishonest concealment or by any other act or by the way of omission of an act, II. Dishonestly and fraudulently inducing any person and giving him either and or options relating to either deliver the property or else consent to the retention thereof by any person or with the intention of inducing that person to deceive or to omit something he would have not done if not deceived by the other person, (Downloaded on 25/04/2025 at 11:01:10 PM) [2025:RJ-JD:16554] (9 of 14) [CRLMP-3172/2014] III. This kind of act of omission and act of deceiving is likely to cause the harm and damage to the body, mind and also property of that person.

There are two categories which are mentioned in this Section, firstly an inducement to deliver the property to any person fraudulently or dishonestly and secondly, the acts done or omitted by a person deceived would not have done if not deceived by the other person. The basic difference between these two is about intention. In the first category we see that it is fraudulent and dishonest and in the second category we see it is intentional but need not be fraudulent and dishonest. For cheating it would be must to show that there has been a fraudulent and dishonest intention.

24) In the case of Md. Ibrahim & Ors. v. State of Bihar & Anr., reported in 2010 AIR SCW 405, Hon'ble the Supreme Court had stated about the essential ingredients to constitute an offence under Section 420 of the IPC and for that purpose, cheating is the main ingredient but not the only one so as to constitute the same offence. Beside presence of cheating as defined under Section 415 these further things should be followed IV. There should be dishonest inducement of a person who is deceived to deliver any property to any person, or V. Make, alter or destroy the whole or part of any valuable security and also includes anything sealed and signed and also capable of being converted into a valuable security.

25) In the case of Alpic Finance Ltd. vs. P Sadasivan and Ors., reported in AIR 2001 SC 1226, Hon'ble the Supreme Court observed that to deceive someone is to basically induce someone to actually believe about a thing which on the prima facie will look true but when looked properly it actually is false and the one who is deceiving also knows that the thing is false and it should also be with a dishonest and fraudulent intention while committing the offence.

26) In the case of Vijay Kumar Ghai and Ors. vs. The State of West Bengal and Ors., reported in (2022) 7 SCC 124, Hon'ble the Supreme Court observed in detail every essential ingredient of Section 406 and Section 420 of the IPC read with Section 405 and Section 415 of the IPC.

27) A guilty intention or "mens rea" is the essential ingredient of the offence of cheating. In Hari Prasad Chamaria vs. Bishun Kumar Surekha & Ors., as reported in AIR 1974 SC 30, it was held that unless the complainant shows the dishonest or fraudulent intention at the time complainant parted with money, it would not (Downloaded on 25/04/2025 at 11:01:10 PM) [2025:RJ-JD:16554] (10 of 14) [CRLMP-3172/2014] amount to the offence of cheating under Section 420 of the IPC and will only be a breach of contract.

28) In Hira Lal Hari Lal Bhagwati v. CBI, reported in AIR 2003 SC 2545, it has been observed that for establishing the offence of cheating, it is required to show that that there was fraudulent or dishonest intention of the accused at the time of making the promise or entering into the transaction or making any representation.

29) In the case of Harmanpreet Singh Ahluwalia and Ors. vs. State of Punjab and Ors., reported in (2009) 7 SCC 712, it is propounded that from the bare perusal of the provision it is evident that the ingredients and elements of any fraudulent or wrongful or dishonest intention should exists from the very inception of the contract.

30) In the case of A.M. Mohan vs. The State represented by SHO and Ors., reported in Criminal Appeal No. 1716 of 2024, Decided On: 20.03.2024, Hon'ble the Supreme Court observed that to attract the provision of Section 420 of the IPC, the FIR must show the ingredients of Section 415 of the IPC. Specifically, it should demonstrate that a person has deceived someone, fraudulently or dishonestly induced that person to deliver property to any person, and that there was a dishonest intention at the time of making the inducement. The dishonest inducement is sine qua non to attract the provisions of Section 415 and Section 420 of the IPC. If the essentials are lacking in the FIR, then continuation of the criminal proceedings would be an abuse of process of law. In the present matter also the essentials of Section 415 and 420 of the IPC are missing and it cannot be said that there was cheating on the part of the petitioner in the present case.

31) In the case of State of Uttar Pradesh and Ors. vs. Akhil Sharda and Ors., reported in [2022] 6 SCR 772, Hon'ble the Supreme Court observed that after considering all the facts and circumstances of the case it does not fall under Section 406 and 420 of the IPC as the essential ingredients of the offences mentioned in the FIR are missing and same are the facts of the present case.

32) In the case of Anil Mahajan v. Bhor Industries Ltd. and Ors., reported in (2005) 10 SCC 228, Hon'ble the Supreme Court observed that the substance of the complaint is to be seen and mere use of the expression "cheating" in the complaint is of no consequence except the words like "deceive" and "cheat" are in the complaint filed before the Magistrate and "cheating" in the complaint filed before the police.

33) At the cost of repetition, it is reiterated that one of the essential ingredient of cheating as mentioned in Section 415 (Downloaded on 25/04/2025 at 11:01:10 PM) [2025:RJ-JD:16554] (11 of 14) [CRLMP-3172/2014] of the IPC explains it very clearly that the existence of dishonest and fraudulent intention should be from the initial promise or it should be present from the beginning of the transaction.

34) A perusal of both the provisions revealing that Section 420 of the IPC is a graver form of cheating which includes inducement to the victim for the purpose of delivery of the property.

35) As far as the question of invocation of Section 120-B of the IPC is concerned, at first it would require to examine the elements which are essential to constitute an offence under Section 120-B of the IPC. For ready reference Section 120-B of the IPC is reproduced as under: -

Section 120B- Punishment of criminal conspiracy i. Whoever is a party to a criminal conspiracy to commit an offence punishable with death, imprisonment for life or rigorous imprisonment for a term of two years or upwards, shall, where no express provision is made in this Code for the punishment of such a conspiracy, be punished in the same manner if he had abetted such offence. ii. Whoever is a party to a criminal conspiracy other than a criminal conspiracy to commit an offence punishable as aforesaid shall be punished with imprisonment of either description for a term not exceeding six months, or with fine or with both.
It is necessary to define Criminal Conspiracy, so, the essential ingredients of criminal conspiracy can be examined.
Section 120A. Definition of criminal conspiracy.-- When two or more persons agree to do, or cause to be done, i. an illegal act, or ii. an act which is not illegal by illegal means, such an agreement is designated a criminal conspiracy:
Provided that no agreement except an agreement to commit an offence shall amount to a criminal conspiracy unless some act besides the agreement is done by one or more parties to such agreement in pursuance thereof.
Explanation- It is immaterial whether the illegal act is the ultimate object of such agreement, or is merely incidental to that object.
36) It is evident from the above definition that to constitute criminal conspiracy, there needs to be an agreement to commit an offence and that need to be proved through direct or indirect circumstantial evidence.
(Downloaded on 25/04/2025 at 11:01:10 PM)

[2025:RJ-JD:16554] (12 of 14) [CRLMP-3172/2014]

37) In the decision of State of Kerela v. P. Sugathan and Anr. reported in AIR 2000 SC 3323, Hon'ble the Supreme Court noted that an agreement forms the core of the offence of conspiracy, and it must surface in evidence through some physical manifestation.

38) In the case of G Sagar Suri and Ors. v. State of U.P. and Ors., reported in AIR 2000 SC 754, Hon'ble the Supreme Court recognised that jurisdiction under Section 482 of the CrPC has to be exercised with a great care if the matter is essentially of civil nature has been given a cloak of criminal offence. Criminal proceedings are not a short cut of other remedies available in law. Jurisdiction under this Section has to be exercised to prevent abuse of the process of any Court or otherwise to secure the ends of justice.

39) In the case of Paramjeet Batra v. State of Uttarakhand, reported in (2013) 11 SCC 673 , Hon'ble the Court recognized that while exercising its jurisdiction under Section 482 of the CrPC, High Court has to be considerate and cautious. This power should be used only to bar the abuse of the process and to secure the ends of justice. It has to look upon the case and if the ingredients of criminal offence are missing and dispute is simply related to a civil matter, then criminal proceeding should be quashed by the High Court just to prevent the abuse of the process of the law and of the Court as well.

40) In the case of Mitesh Kumar J. Sha v. The State of Karnataka and Ors., reported in AIR 2021 SC 5298, Hon'ble the Supreme Court has propounded that there has been an attempt to stretch the counters of a civil dispute and thereby essentially impart a criminal color to it. It has also been laid down that there were many instances where a criminal color has been given to a civil dispute just to take the advantage of relatively quick relief. This exercise is nothing but an abuse of process of law which must be discouraged in its entirety.

41) In the case of Randheer Singh v. The State of U.P. and Ors., reported in (2021) 14 SCC 626, Hon'ble the Supreme Court has again cited Paramjeet Batra (supra) to quash the criminal proceedings and mentioned that High Court should not hesitate in quashing the criminal proceedings if the dispute is of civil nature and has been given color of criminal offence.

42) In the case of Kapil Agarwal and Ors. v. Sanjay Sharma and Ors., reported in AIR 2021 SC 1241, Hon'ble the Supreme Court discussed about how disputes of civil nature given criminal color are used as a weapon to harass the opposite party and the same can be quashed in exercise of powers under Article 226 of the Constitution or in exercise of powers under Section 482 CrPC.

(Downloaded on 25/04/2025 at 11:01:11 PM)

[2025:RJ-JD:16554] (13 of 14) [CRLMP-3172/2014]

43) In the case of Naresh Kumar & Ors. v. The State of Karnataka, reported in Criminal Appeal No. 1510 of 2024 (Arising out of SLP (Crl.) No. 1570 of 2021) Decided On: 12.03.2024, Hon'ble the Supreme Court again recognised that the High Court should not hesitate to quash the criminal proceedings which are essentially of civil nature to prevent the abuse of process of the Court.

44) Essentially the present matter between the parties is simply of civil nature and has been given a criminal colour to it and would not attract the criminal offence in any case as there was no criminal breach of trust and cheating involved, it can be ascertained that the FIR does not satisfy or fulfil the ingredients of cheating, criminal breach of trust or criminal conspiracy."

6. In the factual report dated 04.01.2024 regarding FIR No. 80/2014, it was found that there was an oral agreement between the applicant and the alleged non-applicants. According to the agreement, after the applicant supplied raw material to the non-

applicants, they were to manufacture ceramic tiles from that raw material, sell them in the market, and deposit the proceeds into the applicant's account. However, the alleged non-applicants failed to do so. They neither returned the payment for the China Clay nor returned the goods. The raw material was used with the cooperation and consent of the alleged non-applicants. Since the material was not returned and the issue pertained to the violation of an oral agreement between the parties involving a financial transaction and recovery of the outstanding amount for the supplied China Clay, the matter was found to be of a civil nature.

It was further observed that the applicant had deliberately fabricated allegations in the FIR and got the case registered with the intent to pressurize the alleged accused. Consequently, in the Final Report, the matter was found to be of civil nature.

(Downloaded on 25/04/2025 at 11:01:11 PM)

[2025:RJ-JD:16554] (14 of 14) [CRLMP-3172/2014]

7. Accordingly, the criminal misc. petition is allowed and the FIR mentioned above, and all further proceedings undertaken in pursuance thereof are hereby quashed and set aside. The SHO concerned is directed to prepare a closure report and submit the same in the Court concerned within a period of 60 days after receipt of a copy of this order.

8. The complainant would be at liberty to take appropriate action for the civil wrongs allegedly committed by the accused by approaching the appropriate forum.

9. The stay petition also stands disposed of.

(FARJAND ALI),J 34-Mamta/-

(Downloaded on 25/04/2025 at 11:01:11 PM)

Powered by TCPDF (www.tcpdf.org)