High Court Punjab-Haryana High Court

Harpreet Singh And Another vs State Of Punjab on 1 December, 2008

Punjab-Haryana High Court
Harpreet Singh And Another vs State Of Punjab on 1 December, 2008
CRIMINAL MISC. M NO.50108 OF 2005                                  :{ 1 }:

IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                    DATE OF DECISION: DECEMBER 01, 2008

             Harpreet Singh and another

                                                             .....Petitioners

                                         VERSUS

             State of Punjab

                                                              ....Respondent



CORAM:- HON'BLE MR.JUSTICE RANJIT SINGH

1. Whether Reporters of local papers may be allowed to see the judgement?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?



PRESENT:             Mr. K. S. Sidhu, Sr.Advocate with
                     Mr. G.S.Sidhu & Mr.Vikrant Oberoi, Advocates,
                     for the petitioners.

                    Mr. A. S. Brar, DAG, Punjab,
                    for the State.

                                  ****

RANJIT SINGH, J. (ORAL)

This order will dispose of two Criminal Misc. M No.50108

of 2005 (Harpreet Singh and another Vs. State of Punjab) and

57280 of 2005 (Kulwant Singh Gulati and others Vs. State of

Punjab).

The petitioners have filed these petitions for quashing of

FIR No.56 dated 16.7.2005 registered under Sections 406, 465, 467,

468, 474 IPC. This FIR is lodged by Dharam Chand, who initially was
CRIMINAL MISC. M NO.50108 OF 2005 :{ 2 }:

not impleaded as respondent. However, on 18.7.2006, he was

ordered to be served and accordingly appearance was put on his

behalf on 17.11.2006. The counsel had taken time to file reply but till

date, no reply has been filed. The petition was admitted on 28.3.2007

and further proceedings stayed.

As per the allegation, the complainant had entered into an

agreement with Kulwant Singh, father of petitioner No.1 and Uncle of

petitioner No.2 for sale of agriculture land measuring 15 bighas 5

biswas situated in village Suja, Tehsil Nabha, District Patiala. Rate

agreed was Rs.26,000/- per bigha and an amount of Rs.2,20,000/-

was paid as earnest money. The agreement to sell was duly

executed. The sale deed was to be executed on or before 15.5.1998,

upon receipt of the balance amount. The true translated copy of the

agreement to sell is on record as Annexure P-1/T.

It is claimed that Dharam Chand could not execute the

sale deed before the date fixed in the agreement and accordingly

time was extended upto 15.9.1999. This was on receipt of another

sum of Rs.60,000/-. The extension was in the presence of witnesses

like Nachhattar Singh and Niranjan Singh, who had witnessed the

original agreement to sell. The true translated copy of the document,

extending time of agreement is at Annexure P-2/T. Time was again

extended upto 30.11.1999 on the same terms and conditions. This

was witnessed by Mahinder Singh son of Gurdev Singh and

Gurcharan Singh son of Harnek Singh. The true translation of this

document is also on record as Annexure P-3/T. It is alleged that still

Dharam Chand did not execute the sale deed despite grant of
CRIMINAL MISC. M NO.50108 OF 2005 :{ 3 }:

extension and instead sold 7 bighas out of this land to one

Maninderjit Singh, minor son of Hakam Singh. Copy of this sale deed

is placed on record as Annexure P-4. Father of petitioner No.1, with

whom Dharam Chand had entered into an agreement, thereafter

filed a suit for specific performance on 18.5.2001. Copy of the plaint

is annexed with the petition as Annexure P-5. The suit was contested

by Dharam Chand. The evidence on behalf of the plaintiff was led in

the civil suit and the plaintiff’s evidence concluded on 19.1.2004.

Thereafter, the case was fixed for evidence of defendant. Instead of

producing his evidence, the defendant took adjournments on one

pretext or the other and in the meantime, filed a complaint for

registration of a case against the petitioners and father of petitioner

No.1. The complaint was entrusted to DSP for enquiry, who

recommended that the complaint be filed. However, still on exerting

political pressure, the impugned FIR was registered against the

petitioners and father of petitioner No.1. The petitioners and father of

petitioner No.1 and the witnesses who have also been roped in have

filed two separate petitions, seeking quashing of this FIR.

Though initially, the quashing of the FIR was sought on

various grounds that a perusal of the FIR would not reveal offences

alleged etc. but during the pendency of the case, the civil suit filed by

the petitioners, for specific performance stands decided. Copy of the

decision given by Civil Judge (Junior Division), Nabha, was placed on

record through Criminal Misc. Application No.46995 of 2008, which

was allowed on 25.11.2008.

Mr.K.S.Sidhu, learned Senior counsel appearing for the
CRIMINAL MISC. M NO.50108 OF 2005 :{ 4 }:

petitioners, has raised a single fold submission in support of his plea.

He would refer to the finding returned by the Civil Court in regard to

the agreement to sell. As pointed out by the counsel, two of specific

issues as were framed by the Civil Court on the basis of pleadings

are as follow:-

“5. Whether the alleged agreement is false and

fabricated? OPD

6. Whether the agreement dated 2.1.98 is forged

document and plaintiff is liable to prosecute under

criminal law? OPD”

The counsel has then drawn my attention to the findings

on these two issues. After referring to the evidence in detail led by

the respective parties, the Civil Court has held as under on Issue

No.5:-

“During the course of arguments ld. Counsel for the

defendants had also pointed out that the sale

consideration is an inadequate. In these regard the cross-

examination of defendant witness DW4 can be gone into,

who himself stated that when a person requires some

money even he may sell the land at low costs. Therefore,

this objection does not hold much ground. Therefore,

from the above discussion, it is observed that

defendant No.1 has entered into an agreement to sell

dated 2.1.98 Ex.P1 which was later on extended vide

Ex.P3 and Ex.P4. Hence, all these issues are decided in

favour of the plaintiff and against the defendants.”

CRIMINAL MISC. M NO.50108 OF 2005 :{ 5 }:

Similarly, issue No.6 has also been decided in favour of

the petitioners and finding in this regard is as under:-

“The onus to prove this issue was upon the defendants.

As it has been observed in the above discussion, the

agreement dated 2.1.98 is not forged and fabricated

document and hence this issue is disposed of

accordingly.”

Thus, the Civil Court has found it as a matter of fact that

the agreement dated 2.1.1998, Ex.P1, which is alleged to be forged,

was genuinely entered into between father of petitioner No.1 and the

complainant. It is also observed that time to execute this agreement

to sell was extended, as seen from Exs.P3 and P4 annexed with the

civil suit. Accordingly, Issue No.5 has been decided in favour of the

plaintiff and against the defendant, who is complainant in the present

FIR. A specific finding has also been returned by the Civil Court that

the agreement dated 2.1.1998 is not a forged and fabricated

document and hence, this issue has also been disposed of

accordingly.

Taking support from this finding of the Civil Court,

Mr.Sidhu submits that this finding of the Civil Court would be binding

on the criminal court and as such, further prosecution of the

petitioner with the allegation that the alleged agreement to sell was a

forged, can not be permitted to continue. Learned counsel refers to a

case of M/s Karamchand Ganga Pershad and another Vs. Union

of India and others, AIR 1971 Supreme Court 1244 in this regard.

The Hon’ble Supreme Court in this case has held that decision of the
CRIMINAL MISC. M NO.50108 OF 2005 :{ 6 }:

civil courts are binding on criminal courts but the converse may not

be true. The relevant observations of the Hon’ble Supreme Court in

this case read as under:-

“……..It is a well established principle of law that the

decisions of the civil courts are binding on the criminal

courts. The converse is not true. The High Court after

entertaining the writ petitions and hearing arguments on

the merits of the case should not have dismissed the

petitions merely because certain consequential

proceedings had been taken on the basis that the exports

in question were illegal. For the decision of the

controversy between the parties to the writ petitions

neither the presence of the State of West Bengal nor the

authorities who took penal action was necessary. The

validity of the steps taken by them, as mentioned earlier

would depend upon the validity or otherwise of the export

in question.”

Reference is also made to the decision of this Court in

Mohinder Singh Vs. State of Punjab and another, 2004 (4) RCR

(Criminal) 428. In this case, FIR was lodged under various Sections

of the IPC on the ground that Government servant has altered the

date of birth from 30.9.1929 to 1.10.1930 in the official record. Civil

Court gave a finding that date of birth was 1.10.1930 and criminal

proceedings pending against the delinquent were quashed, holding

that in view of the finding of the Civil Court, continuation of FIR is

nothing but an abuse of the process of the Court. This Court in
CRIMINAL MISC. M NO.50108 OF 2005 :{ 7 }:

Krishan Jeet Singh Vs. State of Haryana, 2003 (1) RCR

(Criminal) 183 has also taken somewhat identical view by observing

that when criminal and civil proceedings are pending and in a divorce

petition under the Hindu Marriage Act, allegations of cruelty are not

proved, this judgment of the Civil Court would be binding on the

criminal Court and charge of cruelty in criminal proceedings was

dropped.

It is, thus, clear that the main allegations for which the

petitioners are being prosecuted related to the agreement dated

2.1.1998 to be forged one. The finding given by the Civil Court that

this agreement is genuine and is not a fabricated or forged

document, will bind any finding, which the criminal court may

ultimately reach. This is, as per the law laid down by the Hon’ble

Supreme Court and this Court as noticed above. Once this finding

has come in favour of the petitioners, which is not impugned by the

complainant but is in appeal by the petitioners on different point,

these findings on Issue Nos.5 and 6 have acquired finality.

In view of the ratio of law laid down in the judgments

noticed above, the present criminal proceedings against the

petitioners, thus, can not be permitted to continue. The FIR and all

subsequent proceedings are therefore quashed.

Both the petitions are accordingly allowed.

December 01,2008                        ( RANJIT SINGH )
khurmi                                        JUDGE