High Court Punjab-Haryana High Court

Monica And Others vs State Of Punjab And Another on 3 September, 2008

Punjab-Haryana High Court
Monica And Others vs State Of Punjab And Another on 3 September, 2008
CRIMINAL MISC. NO.M 53908 OF 2007 (O&M)                                :{ 1 }:

IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                    DATE OF DECISION: SEPTEMBER 03, 2008

             Monica and others

                                                             .....Petitioners

                                         VERSUS

             State of Punjab and another

                                                              ....Respondents



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. Sanjay Gupta, Advocate,
                     for the petitioners.

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

                     Mr. R. P. Dhir, Advocate,
                     for the complainant.

                                  ****

RANJIT SINGH, J.

A young girl, at the thresh hold of her life, left in lurch after

marriage by her NRI husband, is at the receiving end at the hands of

insensitive police. Police seems to be at it in this case and have

recorded offence of cheating against a lady on the asking of her

father-in-law. It is difficult to expect sensitive approach from the

police. The police perhaps know how to be ruthless.

CRIMINAL MISC. NO.M 53908 OF 2007 (O&M) :{ 2 }:

Petitioner No.1, a young girl, who was married with much

fanfare by her parents, petitioner Nos.2 and 3 and her brother

Sandeep Kumar (petitioner No.4), is being made to face criminal

charge of cheating under Section 420 IPC. The impugned FIR has

been lodged against the petitioners by Ravinder Kumar Kohli, father-

in-law of petitioner No.1.

Petitioner No.1 married Raman Kumar son of respondent

No.2 on 22.1.2004 at Hoshiarpur. The petitioners claim to have given

sufficient dowry according to their capacity and had performed the

marriage at Navjeet Farm, Una Road, Hoshiarpur. Husband of

petitioner No.1 was living in Italy at the time of marriage. Petitioner

No.1 would obviously expect to join the company of her husband in

Italy. Raman Kumar left for Italy just after twenty days of marriage,

leaving the young girl at the mercy of his parents. She alleges that

the in-laws started taunting her for bringing less dowry and also

demanded more dowry. Petitioner No.1 also complains to have been

given beating. She ultimately lodged a complaint against her in-laws

leading to registration of an FIR No.419 dated 22.10.2005, under

Sections 406/498-A IPC.

Upon registration of a criminal case, respondent No.2 and

other members of his family approached the petitioners for

compromise. For all this time, husband of petitioner No.1 did not look

back to enquire about his young wife left in the lurch. Petitioner No.1

must have realised that her husband is least concerned about her.

Forced by circumstances, the petitioners reached a compromise with

respondent No.2. As per the terms, respondent No.2 agreed to pay a
CRIMINAL MISC. NO.M 53908 OF 2007 (O&M) :{ 3 }:

sum of Rs.10.00 lacs to petitioner No.1 as full and final settlement

towards maintenance and permanent alimony. On her part, petitioner

No.1 agreed to divorce Raman Kumar on the basis of mutual

consent. Sum of Rs.7.00 lacs was paid to petitioner No.1 with an

assurance that remaining sum of Rs.3.00 lacs would be paid before

the court when Raman Kumar Kohli would return to India to file a

divorce petition on the basis of mutual consent. This compromise

between the parties appears to have faced rough weather mainly

because the husband of petitioner No.1 has not so far returned from

Italy to file a divorce petition as agreed.

Without making their son to return, respondent No.2 and

his family filed a petition for quashing of FIR No.419 dated

22.10.2005 before this court. In response to the notice, petitioner

No.1 appeared before this court maintaining that Raman Kohli had

agreed to pay sum of Rs.10.00 lacs and that balance amount of

Rs.3.00 lacs was still due. Petitioner No.1 further disclosed that

Raman Kumar Kohli had not come forward to file a divorce petition

on the ground of mutual consent as was agreed to. Respondent No.2

had then got this petition dismissed as withdrawn on 8.3.2007.

Having done so, respondent No.2 appears to have found

a convenient police to create trouble for the petitioners. He lodged an

FIR on 8.8.2007 making allegation of cheating against the

petitioners. Ever obliging police (most probably on some

consideration) readily agreed to register the case against the

petitioners under Section 420/34 IPC. Allegations are that petitioners

had entered into a compromise with respondent No.2 but had not
CRIMINAL MISC. NO.M 53908 OF 2007 (O&M) :{ 4 }:

given consent to get the FIR quashed before the High Court and so it

amounts to cheating. Somebody would have to stretch one’s

imagination to find as to how the allegations contained in the FIR

would amount to cheating.

Petitioners are still sticking to the agreement, but have

alleged that the part expected from respondent No.2 and his son is

not being performed. Even if somebody was to back out of

agreement on any ground whatsoever, it would be difficult to allege

an offence of cheating. Loo: During the course of arguments, it is

brought to my notice that the Investigating Officer in this case had

seized the bank account of the petitioners where the amount is said

to have been deposited by the petitioners. When asked to justify this

action on the part of Investigating Officer and source of his power in

this regard, the counsel were unable to address any argument or

point out any provision which would entitle the Investigating Officer to

so act. Rather the State counsel was forthright and candid in saying

that the Investigating Officer had acted beyond his power and

perhaps beyond the call of his duties. This conduct of the

Investigating Officer would give some indication to appreciate the

partisan approach of the police to register these criminal proceedings

against petitioner No.1.

A victim seems to have been victimised instead of being

saved. At this young age, left after twenty days of marriage, she is fighting

a legal battle not only to protect her liberty, life, but her honour and dignity.

Respondent No.2 is more concerned with his seven lacs than the life of this

young girl which stands ruined by the action of his son. No amount of
CRIMINAL MISC. NO.M 53908 OF 2007 (O&M) :{ 5 }:

compensation can restore premarital status of petitioner No.1 and wash

the stigma and scar that this marriage would leave on her life.

Reply on behalf of the State has been filed. Respondent No.2

has also filed reply which has been taken on record today. The stand of

the State is that version of the petitioners was investigated and has

been found to be false. It is stated that after completion of

investigation, the challan is going to be presented in the court of

Chief Judicial Magistrate, Hoshiarpur. Prayer is accordingly made for

dismissing the petition. Insensitivity on the part of police is seen to be

believed. What investigation they have done to conclude that

allegations amount to cheating?. Nothing is forthcoming in this

regard. No justification is found in the reply to indicate that refusal to

withdraw from the compromise or by not agreering to withdraw

criminal proceedings would amount to cheating. The police has relied

upon the convenient opinion of D.A. (Legal) to justify their action in

continuing these proceedings against the petitioners. Respondent

No.2 on his part has based his stand on the compromise to say that

petitioners have received a sum of Rs.7.00 lacs and have not been

willing to get the proceedings quashed against him, which would

amount to cheating. This is stated to be the final amount settled

which is disputed by the petitioners.

District Attorney and police officer have apparently not applied

their mind minutely to the case. If they had done so, they would have

noticed that some clauses of the agreement reached between the parties

are not legally enforceable. A clause in the agreement that the parties can

marry on their own free will and no party will raise any objection is certainly
CRIMINAL MISC. NO.M 53908 OF 2007 (O&M) :{ 6 }:

legally unsound. Can the parties do so without obtaining a legal divorce?.

How this clause of the agreement could be enforced, in the absence of a

valid divorce, can be explained only by the investigating agency. Petitioner

No.1 is, thus, justified in insisting on getting divorce first. She wants

to avoid further complication in her life. It is also worth notice that the

petitioners till date had never denied the execution of an agreement

and so also the payment received by them. The stand of the

petitioners before this court now and earlier had been that a sum of

Rs.3.00 lacs is still due which is to be paid at the time of filing of

divorce petition on the ground of mutual consent. It is not disputed by

respondent No.2 that his son has never returned from Italy to file a

divorce petition. He has also not come forward to say that this was

not so agreed. Who is then cheating whom- may be a question.

Taking the totality of the circumstances and the

background of the case into consideration, the allegations of

cheating certainly would not be made out against the petitioners.

There is no explanation forthcoming as to on what basis the parents

of petitioner No.1 or his brother is being accused of cheating. Merely

adding of Section 34 IPC would not make them criminally liable for

cheating.

The offence of cheating, as defined in Section 415 IPC,

can be made out if:

(i) there is fraudulent or dishonest inducement of a

person by deceiving him;

(ii) the person so deceived should be induced to deliver

any property to any person or to consent that any person
CRIMINAL MISC. NO.M 53908 OF 2007 (O&M) :{ 7 }:

shall retain any property or the person so deceived should

be intentionally induced to do or omit to do any thing

which he would not do or omit if he was not so deceived;

(iii)the act of omission (as noticed above ) should be one

which causes or is likely to cause damage or harm to

the person induced in body, mind, reputation or fraud.

The facts and circumstances as noticed in this case

would by no stretch of imagination, seem to reveal an offence of

cheating. In order to constitute an offence of cheating, the intention

to deceive should be in existence at the time when inducement was

made. It is necessary to show that a person had fraudulent or

dishonest intention at the time of making a promise and that mere

failure to keep up a promise subsequently cannot be presumed as an

act leading to cheating. Reference in this regard can be made to the

judgment in the cases of S.W.Palanitkar v. State of Bihar, 2001 (4)

RCR (Criminal) 572, Bisham Dev v. State of Haryana (Pb. & Hy.),

1991 (3) RCR (Crl.) 555 and Hakam Singh v. The State and others

(Pb.& Hy.), 1984(2) 372. Further in Hridaya Ranjan Prasad Verma

and others v. State of Bihar and another, 2002 (2) RCR (Crl.) 484,

the Hon’ble Supreme Court observed as under :-

” In determining the question it has to be kept in mind that

the distinction between mere breach of contract and the

offence of cheating is a fine one. It depends upon the

intention of the accused at the time of inducement which

may be judged by his subsequent conduct for this

subsequent conduct is not the sole test. Mere breach of
CRIMINAL MISC. NO.M 53908 OF 2007 (O&M) :{ 8 }:

contract cannot give rise to criminal prosecution for

cheating unless fraudulent or dishonest intention is shown

right at the beginning of the transaction, that is the time

when the offence is said to have been committed.

Therefore it is the intention which is the gist of the

offence. To hold a person guilty of cheating it is

necessary to show that he had fraudulent or dishonest

intention at the time of making the promise. From his

mere failure to keep up promise subsequently such a

culpable intention right at the beginning, that is, when he

made the promise cannot be presumed.”

Reliance can also be placed on the observations made in

the case of Bisham Dev v. State of Haryana, 1991(3) Recent

Criminal Reports 555. It is held in this case that where an

agreement to sell land had been entered into but was not executed,

apparently due to hike in prices and land was sold to some other

person, then the offence of cheating was not made out. It was further

held that there was no indication in the FIR that the landlord had the

intention to cheat the complainant at the outset when he executed

this agreement. Similarly, in this case also there is no indication from

the complaint that petitioners had carried any such intention at the

time of executing this agreement. The allegations of any fraudulent

and dishonest inducement of respondent No.2 on the part of

petitioners or that petitioners had in any manner deceived or induced

respondent No.2 to deliver any property are clearly lacking and

absent in this case. The observations made by the Hon’ble Supreme
CRIMINAL MISC. NO.M 53908 OF 2007 (O&M) :{ 9 }:

Court in the case of Panjab National Bank v. S.P.Sinha, 1993

(Supp.)(1) SCC 449 that a judicial process should not be an

instrument of oppression or needless harassment would apply in this

case. This FIR is nothing but an instrument of oppression or

needless harassment of the petitioners at the instance of respondent

No.2 with the active connivance of the police, especially the

Investigating Officer. Even if one was to take uncontroverted

allegations made in the complaint, these would not prima facie

establish that the petitioners have committed an offence of cheating.

It is basically a failure of agreement between petitioner No.1 and

respondent No.2. The reasons in this regard obviously are

attributable to a conduct on the part of son of respondent No.2.

The petitioners are still ready to adhere to the terms of

the agreement but are justified in raising a grievance that petitioner

No.1 should get a divorce from son of respondent No.2 to start her

life afresh. Apparently, it seems that the respondents are the one

who are not adhering to the spirit of the agreement and want to take

benefit of getting the proceedings against them quashed without

making a move for divorce. The clause of the agreement leaving

liberty for the parties to get married obviously is legally unsound and

would be un-enforceable in law. Accordingly, I am of the considered

opinion that no case of cheating by the petitioners is made out. The

recording of this FIR by the police is apparently is not free from some

motive which could be extraneous also. The Investigating Officer has

obviously shown a keen interest in this case and has taken pains to

act illegally against the petitioners in seizing their bank account for
CRIMINAL MISC. NO.M 53908 OF 2007 (O&M) :{ 10 }:

which he would not have any power. His conduct needs to be

scanned. While allowing this petition and quashing the FIR against

the petitioners, direction would go to the Senior Superintendent of

Police, Hoshiarpur to investigate this aspect of the matter as to how

the Investigating Officer had been so insensitive in recording this

criminal proceedings against petitioner No.1, who has been a victim

at the hands of respondent No.2, but has been made to face criminal

proceedings. Senior Superintendent of Police would hold an enquiry

into this aspect and separately intimate the outcome thereof to this

court by moving appropriate application in this regard within a period

of three months from the date of the receipt of the copy of this order.

The present petition is allowed and FIR and all

consequential proceedings held against the petitioners shall stand

quashed.

September 03, 2008                        ( RANJIT SINGH )
ramesh                                          JUDGE