High Court Patna High Court - Orders

Prasun Kumar Choudhary & Anr vs State Of Bihar & Anr on 6 September, 2011

Patna High Court – Orders
Prasun Kumar Choudhary & Anr vs State Of Bihar & Anr on 6 September, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                        Cr.Misc. No.14625 of 2009
          1. Prasun Kumar Choudhary, S/O-Hari Prasad Choudhary
          2. Vijaya Jha @ Vijaya Rani, W/O-Prasun Kumar Choudhary
          Both resident of Mohalla-Professor Colony, Rangbhumi Maidan, P.S.- K. Hat,
          District-Purnea, present address in premises of Mahila College, Purnea.
          ..........................Petitioners
                                                   Versus
          1. The State of Bihar
          2. Seema Devi, W/O-Uday Shankar Prasad Singh, Mohalla-Prabhat Colony, P.S.-
             K. Hat, District-Purnea .......Opposite Parties.
                                                  -----------

For the Petitioners :- Mr. Sidharath Prasad (Adv.)
For the Respondent :-Mr. Ramakant Sharma (Sr. Adv.)
Mr. Narendra Kumar Singh
For the State :- Mr. Kalyan Shankar (A.P.P.)

05 06.09.2011 Heard learned counsel for the petitioners as well as

learned Additional Public Prosecutor for the State and also learned

counsel for Opposite Party No. 2.

This petition under Section 482 of the Cr.P.C. has

been filed on behalf of the petitioners, who are accused in

Complaint Case No. 1978 of 2008, for quashing order dated

02.03.2009 passed by learned Judicial Magistrate, Purnea in above

stated Complaint Case No. 1978 of 2008 (wrongly mentioned in

first paragraph of the petition that the impugned order dated

02.03.2009 has been passed by Chief Judicial Magistrate, Purnea in

K. Hat P.S. Case No. 363 of 2006). The learned Judicial

Magistrate, Purnea has passed the impugned order dated

02.03.2009 by which he having found prima facie case under

Section 420 of the Indian Penal Code against the petitioners,

ordered to issue notices to them to procure their attendance for

facing trial.

2

The brief fact, which lies to file this quashing

petition, is that Opposite Party No. 2, namely, Seema Devi filed

complaint case bearing Complaint Case No. 1685 of 2006 in the

court of Chief Judicial Magistrate, Purnea against the petitioners

alleging therein that her husband, namely, Sri Uday Shankar Prasad

Singh runs a school, namely, Mount Carmel English School at

Prabhat Colony, Purnea. The petitioner no. 1, namely, Prasun

Kumar Choudhary was working as principal of the said school

since long back. Petitioner no. 1 wanted to purchase a piece of land

for which he was in need of money and he demanded a sum of

rupees two lacs as loan from the husband of Opposite Party No. 2

and assured him that he will repay the loan by adjusting rupees

four thousand per month from his salary and the rest amount will

be paid by him by the end of the year 2005 after selling the lands at

his native village. The petitioner no. 2 used to visit the petitioner

no. 1 at the premises of above stated school. Since the husband of

Opposite Party No. 2 had no bank account in his name and the

bank account stood in the name of Opposite Party No. 2, the

petitioners approached the Opposite Party No. 2 and made the

above stated demand and also gave the above stated assurance to

the Opposite Party No. 2. Subsequently, having trusted upon the

petitioners, the Opposite Party No. 2 gave rupees one lac eighty

thousand to petitioners on different dates. Further, the case of

Opposite Party No. 2 is that she gave rupees one lac forty thousand

through cheques to petitioner no. 1 on different dates whereas
3

rupees forty thousand was paid by her in cash but after taking the

above stated amount petitioner no. 1 stopped coming to the above

stated school and thereafter, when Opposite Party No. 2 as well as

her husband contacted the petitioner no. 1 at his resident and tried

to know the reason of not coming to the school from petitioner no.

1, he gave unsatisfactory answer and again when Opposite Party

No. 2 and her husband demanded the above stated amount on

several occasions, the petitioner no. 1 refused to repay the

aforesaid amount and also misbehaved with them. The Opposite

Party No. 2 along with her husband went to concerned police

station on 30.07.2006 to lodge a report and narrated the above

stated incident to Officer-in-Charge of concerned police station and

on the request of Officer-in-Charge of concerned police station, the

Opposite Party No. 2 gave her grievances in writing to the above

stated police official but the above stated police official did not

register any case against the petitioners and, thereafter, Opposite

Party No. 2 filed above stated complaint case bearing Complaint

Case No. 1685 of 2006.

Having receipt the above stated complaint case, the

learned Chief Judicial Magistrate, Purnea sent the aforesaid

complaint petition to concerned police station under Section 156

(3) of the Cr.P.C. for institution of first information report and

investigation. The police registered K. Hat P.S. Case No. 363 of

2006 for the offences under Sections 419 and 420 of the Indian

Penal Code on the basis of above stated complaint petition and
4

investigated the matter. After due investigation, police submitted

final form showing the accusation untrue and also prayed for

initiation of proceeding under Sections 182 and 211 of the Indian

Penal Code against Opposite Party No. 2.

It appears from certified copy of order sheets passed

in K. Hat P.S. Case No. 363 of 2006 corresponding to G.R. No.

1891 of 2006 that Opposite Party No. 2 filed a protest petition

against the investigation of police in the above stated police case.

Furthermore, it appears from the order sheets of K. Hat P.S. Case

No. 363 of 2006 corresponding to G.R. No. 1891 of 2006 that

having receipt the final form, learned Chief Judicial Magistrate

issued notice to Opposite Party No. 2 and subsequently, learned

Chief Judicial Magistrate proceeded on protest petition treated it as

complaint petition. Though, it is not clear from the record as to

whether the learned Chief Judicial Magistrate accepted the final

form of K. Hat P.S. Case No. 363 of 2006 as submitted by the

police after due investigation or not but it appears to me that the

learned Chief Judicial Magistrate, Purnea proceeded on protest

petition treating it as complaint petition after acceptance of final

form submitted in K. Hat P.S. Case No. 363 of 2006. It further

appears from the record that the aforesaid complaint case was

transferred to the court of Judicial Magistrate, who conducted an

enquiry and passed impugned order dated 02.03.2009 in the

manner as stated above.

Notice was issued to Opposite Party No. 2 by this
5

Court and she appeared before this Court by filing Vakalatnama

through her learned counsel and subsequently, this Court admitted

the present petition for hearing.

Learned counsel appearing for petitioners submits

that no case under Section 420 of the Indian Penal Code is made

out because as per case of the Opposite Party No. 2, she had given

the amount in question to the petitioners as loan and there was no

intention of petitioners to cheat the Opposite Party No. 2 at the

time of taking the above stated loan amount. It is further contended

by him that there is noting on the entire record to show this fact

that there was any intention of cheating from very inception of

taking the loan and mere assurance given by the petitioners to

return the amount in question does not constitute an offence under

Section 420 of the Indian Penal Code. To fortify his contention, he

relied upon a decision reported in 2007 (2) PLJR Page-219

Subesh Kumar and Anr vs. State of Bihar and Anr in which this

Court has observed that if there is no allegation against the accused

that from very inception there was any intention on the part of the

accused to cheat the complainant, mere simple allegation of

assuring the complainant that alleged lended money would be

returned by other co-accused does not constitute an offence under

Section 420 of the Indian Penal Code as there is complete lacking

of important ingredients for making out prima facie case under

Section 420 as well as 406 of the Indian Penal Code. Another

decision cited by learned counsel for the petitioners is (2005) 13
6

Supreme Court Cases 697 in which Hon’ble Apex Court of this

country has held that in absence of any averments in the complaint

so as to infer fraudulent or dishonest inducement having been made

by the accused, pursuant to which the complaint parted with his

money, it cannot be said that the accused had cheated the

complainant.

It is further contended by him that as per case of

Opposite Party No. 2, she made payment of rupees one lac forty

thousand to petitioners through cheques which had been issued by

her on different dates but Annexure-4 to this petition reveals that

all the five cheques were issued either in the name of husband of

Opposite Party No. 2 or in favour of the complainant herself. So,

the aforesaid materials clearly suggest that not a single cheque had

been issued either in the name of petitioner no. 1 or in the name of

petitioner no. 2. It is further contended by him that in her

complaint petition bearing Complaint Case No. 1685 of 2006, she

has nowhere stated that the cash amount was paid to the petitioners

in presence of any other person rather a vague statement in respect

of payment of the alleged cash amount has been made by the

Opposite Party No. 2 in her first complaint case bearing Complaint

Case No. 1685 of 2006 but subsequently, in course of enquiry of

Complaint Case No. 1978 of 2008, she as well as her witnesses

developed the story and stated that the alleged cash amount was

paid by the Opposite Party No. 2 in presence of witnesses, namely,

Mahmoodul Hasan, Manoj Kumar, Ratnesh Kumar Jha and
7

Ramchandra Jha and, therefore, the aforesaid complaint case

bearing Complaint Case No. 1978 of 2008 is nothing but only the

abuse of process of the law.

On the other hand, learned counsel appearing for

Opposite Party No. 2 supported the impugned order and submitted

that a prima facie case under Section 420 of the Indian Penal Code

is made out against the petitioners because having taken the

advantage of faith of the Opposite Party No. 2, the petitioners

cheated her as well as her husband. It is further contended by him

that though the complaint petition has been poorly drafted but the

averments made in the complaint petition clearly constitute a prima

facie case under Section 420 of the Indian Penal Code and,

therefore, the learned court below has not committed any illegality

in the impugned order.

Certain facts are admitted between the parties. It is

an admitted position that initially, Opposite Party No. 2 filed

complaint case bearing Complaint Case No. 1685 of 2006 which

was converted into K. Hat P.S. Case No. 363 of 2006 and after due

investigation, police submitted final form finding the accusation

untrue and the Opposite Party No. 2 filed a protest petition against

the investigation of the police and learned Judicial Magistrate,

Purnea proceeded on the basis of aforesaid protest petition as

learned Chief Judicial Magistrate, Purnea treated the aforesaid

protest petition as complaint petition.

It is the case of the Opposite Party No. 2 that
8

petitioner no. 1 had taken the alleged amount as loan and there is

no averment in the complaint petition that at the time of taking the

aforesaid loan there was intention of petitioner no. 1 to cheat the

Opposite Party No. 2. It is further case of Opposite Party No. 2 that

first cheque was issued by her on 17.07.2004 whereas last cheque

was issued on 09.07.2005. The aforesaid fact is evident from

perusal of Annexure-4 to the petition. It is further case of the

Opposite Party No. 2 that all the transactions took place between

17.07.2004 to 09.07.2005. It is further case of Opposite Party No. 2

that petitioner no. 1 had assured her to return the entire amount till

the end of year 2005, if after deducting rupees four thousand per

month from his salary, the loan amount is not adjusted. It is further

case of the Opposite Party No. 2 that petitioner no. 1 stopped

attending his duty after taking the loan amount. Annexure-4 to this

petition reveals that allegedly, first cheque was issued by rupees

fifty thousand. So, even if, the story of Opposite Party No. 2

assumed to be true, then also, it is apparent that petitioner no. 1

stopped attending his school after taking the aforesaid amount but

in spite of that the rest cheques were issued because there is

nothing on the entire record to show this fact that any deduction

was made from the salary of the petitioner no. 1 after issuance of

first cheque dated 17.07.2004. Apart from this, it would appear

from Annexure-4 to this petition that almost all the cheques in

question were either issued in the name of husband of Opposite

Party No. 2 or in her name itself. So, the aforesaid fact also does
9

not support the allegation levelled against the petitioners.

Moreover, the only allegation against petitioner no. 2 is that she

accompanied petitioner no. 1 at the time of taking amount in

question but the aforesaid fact has not been stated by the witnesses

in course of enquiry which is evident from perusal of Anneuxre-5

series to this petition.

In the light of aforesaid discussions, I am of the

opinion that learned counsel appearing for the petitioners has

rightly submitted that no case under Section 420 of the Indian

Penal Code is made out even the averments of the complaint

petition and materials available on the record are taken into

consideration and the continuance of proceeding of Complaint

Case No. 1978 of 2008 is nothing but only the abuse of process of

the law.

Thus, on the basis of reasons stated above, this

petition is allowed and the impugned order dated 02.03.2009

passed in Complaint Case No. 1978 of 2008 is, hereby, quashed.

In the manner as stated above, this petition stands

disposed of.

Let this order be communicated to the concerned

court for needful.

SHAHZAD                                  ( Hemant Kumar Srivastava, J.)