High Court Punjab-Haryana High Court

Mohinder Singh Lathar And Another vs State Of Haryana And Another on 17 July, 2009

Punjab-Haryana High Court
Mohinder Singh Lathar And Another vs State Of Haryana And Another on 17 July, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                        AT CHANDIGARH.

                                      Crl.Misc. No.1828-M of 2003
                                      Date of Decision: 17.7.2009

            Mohinder Singh Lathar and another.

                                         ....... Petitioners through Shri
                                                 Narender Hooda,Advocate.

                        Versus

            State of Haryana and another.

                                         ....... Respondent No.1 through
                                                 Shri Ajay Singh Ghangas,
                                                 Deputy Advocate General.
                                                 Respondent No.2 through
                                                 Shri Rajinder
                                                 Goyal, Advocate.


      CORAM: HON'BLE MR.JUSTICE MAHESH GROVER

                              ....

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

                              ....

Mahesh Grover,J.

The petitioners have invoked the jurisdiction of this Court

under Section 482 of the Cr.P.C. praying for quashing of F.I.R.No.73 dated

22.2.2002 registered under Sections 323, 218, 467,468, 471, 500, 506, 420,

120-B, 504 of the I.P.C. at Police Station, City Kaithal at the behest of

respondent no.2.

Petitioner no.1 is District Food & Supplies Controller with

Food & Supplies Department, Haryana, whereas petitioner no.2 is a retired

Inspector of the same department.

The facts which have given rise to the controversy is that there
Crl.Misc.No.1828-M of 2003

-2-

….

were two firms, namely, M/S Shiva Traders, Kaithal and M/S Bansal

Industries and Cold Storage, Kaithal. Both these firms initially belonged to

the same group of persons and were having dealings with the Food &

Supplies Department, Haryana. An amount of Rs.20,37,937/-was due to the

department from M/S Bansal Industries and Cold Storage, whereas an

amount of Rs.5,81,957/- was payable by the department to M/S Shiva

Traders. A cheque of the amount due to M/S Shiva Traders was issued on

7.6.2001, which required the approval of petitioner no.1 and the same was

sent to him. According to the petitioners, when the said cheque was put up

before petitioner, no.1, he realised that an amount of Rs.20,37,937/- was

due from M/S Bansal Industries and Cold Storage to the department and

since the group of people controlling both these firms was the same, he

cancelled that cheque, ostensibly for the reason that the department was to

recover the outstanding dues from one of the firms. Annexure P3 is the

cancellation order. The matter was thereafter referred to an Arbitrator by

way of Annexure P4. A reply was submitted by respondent no.2 which is

also on record as Annexure P5. A recovery notice was issued by the

department to M/S Bansal Industries and Cold Storage to which a reply was

filed on 22.2.2002. Thereafter, respondent no.2 preferred a complaint

before the Chief Judicial Magistrate, Kaithal, who sent it to the concerned

police station for investigation and registration of a case. The complaint

has been reproduced in paragraph 2 of the instant petition, the relevant

portion of which is extracted below:-

“1. That the complainant is a permanent resident of Kaithal has
Crl.Misc.No.1828-M of 2003

-3-

….

a reputed firm under the name and style of M/S Shiva Traders,

Kaithal, which is running business for the last 12 years in

Kaithal and accused 1 & 2 Inspector Food & Supply are

having specific knowledge of law.

2. That accused No.1 by misusing his powers issued a letter

no.9379 dated 3.12.2001 to the complainant firm which is

contrary to law. The complainant submitted the reply to the

said illegal letter/ order of the accused No.1 on 8.12.2001

through registered A.D. (copy of the said notice and reply

hereto are attached herewith).

3. That in continuity of the above, accused No.1 wrote a letter/

order on 21.12.2001 vide memo No. 9929 (copy of this letter is

also endorsed with this complaint).

4. That after receiving the letter dated 21.12.2001, the

complainant tried to meet the accused No.1 at his office to

clarify the whole position along with some respectable

persons, but the accused No.1 did not allow the complainant

along with others to enter the office and in a loud voice stated

“get out” with threatening the complainant to spoil his life and

business and otherwise also.

5. That the complainant have instituted a civil suit against

some Government department out of which the accused No.1 is

one of the defendant on 28.1.2002 for securing some lawful

relief.

Crl.Misc.No.1828-M of 2003

-4-

….

6. That the accused after receiving of the summons of civil

suit, they became more annoyed, tried to entangle the

complainant and family members on one pretext or the others

during the course of business and also tried to cheat the

complainant under the garb of unlawful demands, which the

complainant cannot fulfill.

7. That prior to this incident, the accused No.1 causing

wrongful loss to the complainant and with a motive to gain

something under pressure detained the amount of cheque

No.144638 dated 7.6.2001, which was duly prepared due

verification and formalities of the department.

8. That not only this, the accused came to the premises of the

complainant and gave threatens to the complainant with dire

consequences of the complaint, will take action against them in

the course of law on 8.2.2002 and also used of mother and

sister, hence, this complaint.

9. That the accused have committed an offence u/s 323, 218,

467, 468, 471, 500, 506, 420, 120-B, 504 IPC as the accused

used the abusing language, insulted and defame the

complainant by issuing forged order/ letter, which are contrary

to law, besides mental torture within the area of police station

City Kaithal. It is, therefore, prayed that the accused may

kindly be summoned and punished accordingly for the ends of

justice.”

Crl.Misc.No.1828-M of 2003

-5-

….

On the basis of the above quoted complaint, the F.I.R. in

question was registered and the petitioners are facing the proceedings

pursuant thereto.

Learned counsel for the petitioners contended with reference to

the facts which have been detailed above, that the present F.I.R. is

completely an abuse of the process of law. He submitted that the amount of

Rs.20,37,937/- was due to the department from M/S Bansal Industries and

Cold Storage and petitioner no.1 was very well within his right to stall the

payment of the cheque issued in the name of M/S Shiva Traders because

both these firms were controlled by the same group of persons of one

family. It is, thus, his contention that the intention of petitioner no.1, at best,

was to secure the interest of the department and he did not act on account of

any malice or animosity. That apart, learned counsel for the petitioners

contended that a perusal of the complaint does not reveal the commission

of any offence and even if the cheque was stalled, then it could, at best, be

taken to have given rise to a dispute which could be civil in nature and the

proceedings of arbitration had appropriately been initiated by the

complainant. He argued that by any stretch of imagination, no criminal

liability was attracted towards the petitioners.

On the other hand, learned counsel for respondent no.2 has

contended that it was malicious move on the part of the petitioners to have

cancelled the cheque issued to M/S Shiva Traders and that petitioner no.1

has caused wrongful loss to the complainant with a motive to gain

something under pressure and detained the cheque in question.

Crl.Misc.No.1828-M of 2003

-6-

….

I have thoughtfully considered the rival contentions and have

perused the entire material which has been placed on record.

A reading of the complaint that has been made and reproduced

above, on the basis of which the instant F.I.R. has been registered, reveals

that it does not disclose commission of any offence. The F.I.R. has been

registered under Sections 323, 218, 467, 471, 500, 506, 420,, 120-B, 504 of

the I.P.C., but, in my opinion, none of the offences punishable under these

provisions of law are made out even if the entire allegations contained in

the complaint are taken to be correct. That apart, concededly, the

complainant had business transactions with the Food & Supplies

Department, Haryana of which the petitioners were the officials. It is also

not in dispute that arbitration proceedings were initiated regarding the

cheque in question. Since the dispute has occurred primarily on account of

the withholding of the cheque of which petitioner no.1 was duly authorised

either to clear it or reject it for the reason that he was officially empowered

to do so, I am of the considered opinion that the present complaint/ F.I.R. is

clearly an abuse of the process of law. The complainant has obviously tried

to inject criminal element into a dispute which is purely of civil nature.

The Court also views the matter in a perspective that it is an

attempt to overawe the officials of the government to prevent them from

discharging their duties by invoking the criminal process without any basis.

As a sequel to the above discussion, the present petition

deserves to be allowed. Ordered accordingly. The F.I.R. in question and all

subsequent proceedings arising therefrom are quashed.

Crl.Misc.No.1828-M of 2003

-7-

….

Since the complainant has set into motion the criminal law

without there being any basis for it and had subjected the officials of the

department to the rigours of the prosecution, he is directed to pay a sum of

Rs.20,000/-as costs, which shall be deposited by him with the trial Court

within one month from today and shall be paid to the petitioners in equal

share as a measure of compensation to them. A report with regard to the

deposit of the amount of costs by the complainant shall be submitted by the

trial Court within a period of fifteen days thereafter.

July 17,2009                                      ( Mahesh Grover )
"SCM"                                                 Judge