High Court Rajasthan High Court - Jodhpur

Dinesh Kumar Acharya vs State & Anr on 9 November, 2010

Rajasthan High Court – Jodhpur
Dinesh Kumar Acharya vs State & Anr on 9 November, 2010
                                 1



IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
                   AT JODHPUR.

                            JUDGMENT


DINESH KUMAR ACHARYA vs. STATE OF RAJASTHAN                      &
                    ANR.

             1. S.B.CriminaL Misc. Petition No.186/2010

             PAWAN ACHARYA & ANR. vs. STATE OF
                     RAJASTHAN & ANR.

             2. S.B.CriminaL Misc. Petition No.250/2010

             under section 482 Cr.P.C. For quashing of
             FIR      No.150/2009 of Police      Station
             Nagaur, for offences under section 406 and
             420 IPC.

Date of Judgment:                        9 November, 2010


                             PRESENT

          HON'BLE MR. JUSTICE KAILASH CHANDRA JOSHI


Mr.P.N.Mohnani for the petitioners.
Mr.A.R.Nikub, Public Prosecutor.
Mr.Ashok Chhangani for respondent No.2.

BY THE COURT :

The petitioners Dinesh Kumar Acharya s/o Parasram r/o

Nakas Gate, Behind Traffic Police Station, Nagaur and Pawan

Acharya s/o Narayan and Harish Acharya s/o Parasram have

challenged the registration of a criminal case by way of FIR No.

150/2009 of Police station Nagaur and further investigation

which is under way, for the offences under section 406 and 420

IPC, by way of quashing the above FIR and further

investigation.

The facts leading to the present petition are as under:
2

That the first information report aforesaid has been

registered on a complaint made by the Assistant Engineer,

Ajmer, Vidhyut Vitran Nigam Ltd., Nagaur (hereinafter referred

to as ‘the Nigam’) stating that a contract for collection of

electricity bills was executed on 07.10.2005 in favour of the

agency as Jai Maa Electric Labour & Contractor Sahkari

Samiti, Nagaur (hereinafter referred to as ‘the Samiti’), of which

the petitioner No.1 Pawan Acharya being its president and

Harish Acharya as being treasurer and Dinesh Acharya as being

its Secretary, who had furnished the requisite undertaking

that in terms of the work order it was incumbent for the said

Samiti to have deposited the collected amount of each day in

the Bank account of the complainant Nigam on the very day

and to produce the receipts the next day in the Nigam Office and

also to furnish the details of the payment received every day.

The complainant has alleged that even while collecting

the payments the Samiti started retaining the counter foils

and stopped furnishing the details of the deposited amount to

the Nigam according to the complainant by 23.03.09 the said

collecting agency retained an amount of Rs. 26.77 lacs as

received from 2502 consumers . It was submitted by the

complainant that the contract with the Samiti has been

discontinued but proceedings are required to be taken against

the Samiti for embezzlement of money collected from the

consumers and for cheating.

On the basis of above first information report, criminal
3

case No.150/ 09.04.09 was registered at Police Station Nagaur

and the investigation is pending.

The learned counsel for the petitioners contended that as

a matter of fact the membership of the petitioners in the said

Samiti had been terminated way back in the months of April and

May 2007 and the facts had also been recorded in the

concerned register of the Registered Cooperative Societies to

the effect that there had been handing over and taking over of

charges of the newly constituted Samiti on 20.05.07 and,

therefore, the present petitioners have no concern with the said

collection agency. It is also submitted that the amount referred

in the first information report relates to the months of December

2008 to March 2009 i.e. which is of after the termination of the

membership of the petitioners with the said Samiti and hence

the investigation in the above criminal case cannot be continued

and is liable to be quashed.

Per contra, the learned counsel for the respondents

contended that the investigation in the above matter is pending

and the necessary documents are required to be produced by

the petitioners.

During the course of arguments it has also been

contended by the learned counsel for the petitioners that later on

Assistant Engineer of the Nigam filed a civil suit for the recovery

of the said amount in the competent court, that further weakens

the investigation process in the criminal case. A copy of the
4

plaint has been submitted for perusal.

The learned counsel for the petitioners, while arguing his

case, relied on the following decisions :-

1. B.Suresh Yadav vs. Sharifa Bee [2005 Cr.L.J. 431]

2. Vir Prakash Sharma vs. Anil Kumar Agarwal [( 2007) 7
SCC 373] and

3. All Cargo Movers (I) Pvt.Ltd. vs. Dhanesh Badarmal Jain &
Anr.
[2007 AIR SCW 6667]

Learned counsel for the respondent on the other hand ,

while advancing his argument relied on the following

judgments :-

1. Mohd. Ibrahim vs. State of Bihar [(2009)8 SCC 751]

2. Jimmy Sudarshan Purohit vs. Sudarshan Sharad Purohit
[(2005) 13 SCC 410]

3. Sunita Jain vs. Pawan Kumar Jain [(2008) 2 SCC 705]

4. State of Maharashtra vs. Sayed Mohammed Masood
[(2009) 8 SCC 787]

5. Central Bureau of Investigation vs. K.M. Sharan [ (2008)
4 SCC 471] and

6. Pratibha vs. Rameshwari Devi [( 2007) 12 SCC 369]

I have gone through the judgments cited by the learned

counsel for both the parties and also perused the copy of the

plaint filed by the learned counsel for the petitioners.

The contours of the power under section 482 Cr.P.C. have

been explained in a series of decisions by the Hon’ble Supreme

Court. In State of Haryana vs. Bhajan Lal [1992 Supp (1)
5

SCC 335] a question came up for consideration as to whether

the quashing of the FIR filed against the respondent Bhajan Lal

for the offence under section 161 and 165 IPC and section 5 (2)

of the Prevention of Corruption Act was proper and legal ?

Reversing the order passed by the High Court the Hon’ble

Supreme Court explained the circumstances under which such

power could be exercised. Apart from reiterating the earlier

norms laid down by the Hon’ble Supreme Court, it was further

explained that such power could be exercised where allegation

made in the FIR or complaint are so absurd and innocently

improbable, on the basis of which no prudent person can ever

reach a just conclusion that there is sufficient ground for

proceeding against the accused. No doubt at the state of

quashing the FIR or complaint the High Court is not justified in

embarking upon an enquiry as to the probability, reliability or

genuineness of the allegation made therein.

It is not unusual / unbecoming that an incident may give

rise to a cause of action for the civil as well as criminal

proceedings at a time. Institution of civil proceedings in such a

case does not distract or take away remedy of criminal side.

The fact that accused petitioners were authorised to collect

payment against the bills only up to certain period, cannot be

disbelieved at this stage. Even if it is assumed that there was

some express or implied consent for extension of the term of

contract, still withholding the collection for unduly long period

in violation of the conditions of the contract and further without

satisfactory explanation may lead to an inference of dishonesty
6

and the result of the investigation only will establish the true

nature of the dispute i.e. whether it is pure civil dispute or some

criminal intent was there behind it.

Quashing of first information report at investigation stage

is possible only in a rarest of the rare cases where it suffers from

some inherent improbability or even if accepted on its face

value , will not constitute any offence or whether investigation

itself is patently barred by law. The case in hand is not of such a

nature so as to call for interference at this stage, in view of the

provisions enunciated by the Hon’ble Supreme Court in the case

of State Haryana vs. Bhajan Lal (supra).

In B.Suresh Yadav ‘s case (supra) the Hon’ble apex court

found no dishonest concealment of facts and two contrary and

inconsistent stand were taken by the complainant.

In Vir Prakash Sharma’s case (supra) the Hon’ble

Supreme Court held that non payment or unpayment of price

of goods by itself does not amount to cheating or breach of trust

and it had to be essentially a civil dispute.

In All Cargo Movers (I) Pvt. Ltd.’s case (supra) the

Hon’ble Supreme Court held that breach of contract simplicitor

does not constitute an offence and the criminal complaint was

filed after one year of filing the civil suit. The Hon’ble Supreme

Court quashed the criminal proceedings.

7

The facts of the present case are different. In the present

case, the amount was collected by the Samiti on behalf of the

Nigam from the consumers and they were not entitled to retain

or keep the amount collected on behalf of the Nigam with

them for such a long period. Therefore,in view of the principles

enunciated by the Supreme Court in State of Haryana’s case

(supra) the present case is not of such a nature so as to call

for interference at this stage under section 482 Cr.P.C.

SB Cri.Misc. Petition No.186/2010 filed by Dinesh Kumar

Acharya and SB Cri.Misc. Petition No.250/2010 filed by Pawan

Acharya and Harish Acharya are devoid of any force and are

liable to be dismissed.

Accordingly, both the petitions are hereby dismissed.

(KAILASH CHANDRA JOSHI),J.

L.george