Criminal Misc. No.M-18017 of 2005 -1-
****
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No.M-18017 of 2005
Date of decision : 16.11.2009
Om Parkash Aggarwal ....Petitioner
Versus
State of Haryana ...Respondent
****
CORAM : HON'BLE MR. JUSTICE S. D. ANAND
Present: Mr.G.C.Dhuriwala, Advocate for the petitioner.
Mr. S.S.Patter, Senior Deputy Advocate General, Haryana
Mr. Aman Chaudhary, Advocate for the complainant.
S. D. ANAND, J.
The impugned prosecution stems from the allegations levelled
in the course of the FIR (Annexure P-2). It is apparent from a perusal
thereof that the parties have a hassle capable of adjudication on the Civil
side. As per the allegations, the complainant had made some supply to
the accused on credit basis. The material contracted for was delivered
through vehicle bearing Registration No.HR 39-A-0368 and it was told to
accused vide No.GR No.A1/355 dated 15.2.2005. However, the
respondent accused did not pay up inspite of repeated telephonic calls and
even a personal visit by the first informant-complainant. Initially when the
first informant-complainant rang up the accused latter held out an
assurance that payment would be made very shortly but that commitment
was not honoured. It was thereafter that the first informant-complainant
personally visited the shop of the respondent-accused and demanded the
Criminal Misc. No.M-18017 of 2005 -2-
****
due amount. The demand aforementioned enraged the respondent-
accused who announced to the former that he would not pay up as “our
habit is to buy material from the people by playing fraud. It is not a big
thing if I had played fraud with you”. The further averment, in the context,
is that it was thereafter that the respondent accused held out a threat to the
first informant that if the latter reported the matter to the police or got a
fraud case registered, he would be done away with.
It is apparent from the allegations that the dispute between the
parties is of civil nature. The allegations pertaining to the impugned threat
also does not inspire confidence because no particulars of the timing
therein have been indicated. In the sentence immediately preceding that,
the allegation is the first informant came back due to fear. It is in the
sentence to follow that it was thereafter that the respondent-accused held
out the averred threat to the first informant-complainant. An allegation for
cognizance must be precise in character in the matter of date and timing
thereof. A vague allegation would not be acceptable by law.
It is, thus, apparent that the dispute between the parties is of
civil nature and that the evidence qua the averred threat does not inspire
confidence.
In the light of the foregoing discussion, the petition shall stand
allowed. The impugned FIR No.120 dated 17.3.2005 under Sections
420/406/506 IPC, Police Station Fatehabad, and the proceedings taken in
consequence thereof shall stand quashed.
Disposed of accordingly.
November 16, 2009 (S. D. ANAND) Pka JUDGE