Bombay High Court High Court

Brajo Sunder vs The State Of Maharashtra on 9 September, 2008

Bombay High Court
Brajo Sunder vs The State Of Maharashtra on 9 September, 2008
Bench: V.R. Kingaonkar
                                  (1)


                             REPORTED
             IN THE HIGH COURT OF JUDICATURE AT BOMBAY


                         BENCH AT AURANGABAD.




                                                                    
              CRIMINAL APPLICATION NO.1692 OF 2006.




                                            
    Brajo Sunder S/o Krishnapad
    Banerjee, Age 64 years,
    Occ.Business, R/o 23/50,




                                           
    Gandharv Colony, Dhule Road,
    Jalgaon, Dist. Jalgaon.     ... Applicant.

             Versus

    1. The State of Maharashtra




                                  
    2. Dr.Champalal Phulchand
                      
    Desarda, Age 65 years, Occ.
    Business, R/o 28, Parason
    House/Venkatesh Nagar,
    Aurangabad.                 ... Respondents.
                     
                                  ...

    Mr.K.C.Sant, advocate for the applicant.
    Mr.N.H.Borade, A.P.P. for Respondent No.1.
      


    Mr.D.V.Soman, advocate for Respondent No.2.
   



                                  ...

                              CORAM : V.R.KINGAONKAR,J.
                              Reserved on :27.08.2008.
                              Pronounced on:09.09.2008.





    JUDGMENT

1. This is an application filed U/s 482 of

the Cr.P.C. for quashing proceedings of Criminal

case arising out of Crime No.I-33/2005, registered at

Bidkin Police Station for offences U/s 406, and 420

of the I.P.C.

::: Downloaded on – 09/06/2013 13:50:15 :::
(2)

2. Admittedly, there took place agreements

between Dr.Champalal Desarda and applicant Brajo

Sunder. The former owns a horticultural garden in

field Gat No.79 at village Bidkin, styled as “Madhur

Keshar Faludhyan Kendra”, whereas the latter runs a

proprietary business styled as “M/s India Seeds and

Horticultural Firm, Howrah (Calcutta)”. By mutual

agreements it was agreed that the applicant would

supply saplings of Sandal wood plants. It was agreed

that the applicant would supply saplings of high

quality

mango plants of ‘Amrapali’ variety, and that

of Mohogani plants. The parties entered into three

separate agreements. There is no dispute about the

fact that as per terms of the agreement, the

applicant was supposed to develop the orchard and

garden. He agreed to supervise the cultivation of

the plants and provide for consultation to take care

of the plants. He represented that the Amrapali

variety of mango plants would give yield after couple

of years to the extent of part and after five (5)

years of at least 500 Kg. per tree. He also

represented that the Mohogani plants would be fully

grown after 25/30 years. It was agreed that as and

when the applicant or his representative would visit

the orchard/garden, he or his representative would

::: Downloaded on – 09/06/2013 13:50:15 :::
(3)

enter the observations and details of visit in the

visit book which was to be maintained by the farm

owner i.e. Dr.Champalal Desarda. It was agreed

further that in case the plant will not bear fruits

then the applicant would replace the same at his own

costs and would cultivate it. He would not, however,

be liable to pay any compensation. The terms of the

agreement dated 6.6.2001, 3l.5.2001 and 4.6.2001 were

reduced into writing as per mutual understanding of

the parties.





                                              
    3.              There
                            ig    is     controversy         as     regards           who

    committed breach of the terms of the agreements.                                  The
                          
    applicant        alleged that Dr.Champalal Desarda did                            not

    perform his part of the agreement.                       He filed criminal

proceedings against Dr.Champalal Desarda in the Court

at Howrah. Thereafter, employee of Dr.Champalal

Desarda lodged F.I.R. on 27.3.2005 against the

applicant at Bidkin Police Station. The F.I.R.

lodged by complainant Vivek, who claims to be liaison

Officer of Dr.Champalal Desarda, purports to show

that the applicant met his Master in September 2001

and represented that he deals in best quality

saplings. He canvassed utility of best quality

saplings and also showed a video film demonstration

to explain how wood plantation would give better

::: Downloaded on – 09/06/2013 13:50:15 :::
(4)

yield and benefit. He assured that the horticultural

farm owner would get plenty of income and there will

be no loss. It was further alleged that Dr.Champalal

Desarda purchased saplings of sandal wood plants,

Amrapali variety mango plants and saplings of

Mohogani wood plants. It was averred in the F.I.R.

that the applicant visited horticultural farm from

time to time and collected amount of Rs.2,00,000/-


    (Rupees        two     lacs)     from the     owner       -    Dr.Champalal

    Desarda.         Allegedly, the applicant subsequently                        did




                                           
    not     keep     the     promise       and stopped        visits       to     the

    horticultural
                           
                           farm.       The saplings provided               by     him

    were     found to be of inferior quality.                     The yield         of
                          
    mango     plants was also not as per the assurance given

    by     him.      Consequently,          it   was    alleged          that     the

    applicant        committed       offence of criminal              breach        of
      


    trust and cheating.
   



    4.              The      applicant was arrested in                connection





    with     Crime No.I-33/2005, registered on the basis                            of

    the     above        F.I.R.      lodged by said        Vivek.          He     was

    produced        before     the     learned       Judicial       Magistrate,

    Paithan.         The     learned Judicial          Magistrate          granted





    Police         custody        remand    as    per     request         of      the

    Investigating Officer.             The Police custody remand was

    extended        further till 28.3.2006.             The       Investigating




                                                        ::: Downloaded on - 09/06/2013 13:50:15 :::
                                              (5)


    Officer,           however, submitted a report dated 24.3.2006

    to     the effect that the Police custody remand was                                 no

    more     needed           thereafter.         The    applicant          was       then




                                                                                     

remanded to Magisterial custody till 5.4.2006. The

Police submitted a report dated 28.6.2006 (Exh.E-1)

U/s 169 of the Cr.P.C.. The Police report shows that

during investigation it was found that the matter

relates to Civil dispute between the parties. The

Police came to the conclusion that no offence, of

Criminal breach of trust or cheating, was revealed

from the investigation papers, and hence, the

applicant was sought to be discharged. An intimation

of such final report U/s 169 of the Cr.P.C. was

given to the complainant. It appears that the

complainant filed Protest Petition which is at Exh.1

(RCC No.261/06).

5. The learned Judicial Magistrate considered

“C” summary report filed by the Police and passed a

brief order as follows :

” After evaluating the evidence

collected by the Investigating Agency, as

there are sufficient ground to proceed

against the accused person. Hence, I

disagree with the report.”

::: Downloaded on – 09/06/2013 13:50:15 :::
(6)

It appears that thereafter the Criminal proceedings

were instituted against the applicant.

6. The applicant impugns the order rendered by

the learned Judicial Magistrate and the Criminal

proceedings instituted pursuant to the same. The

applicant alleges that the F.I.R. lodged by so-called

liaison Officer – Vivek is malafide and was given just

to counter the Criminal proceedings initiated by him

in the Court of Chief Judicial Magistrate at Howrah.

He asserts that the entire allegation in the complaint

would not make out any case within the ambit of

Section 415 of the I.P.C. He asserts that the

allegation in the complaint to the effect that 50% of

the plants were of inferior quality are quite vague

and moreover, there could be no Criminal intention at

the inception when at least 50% of them admittedly are

of best quality. He asserts that the learned Judicial

Magistrate recorded disagreement with the Police

report without assigning any tangible reason and

arbitrarily proceeded to take cognizance of the

offence without there being substratum to infer his

complicity. He urged, therefore, to quash the

Criminal proceedings.

::: Downloaded on – 09/06/2013 13:50:15 :::
(7)

7. The Respondent No.2 – Dr.Champalal Desarda

resisted the application. He has filed

affidavit-in-reply. He alleges that the applicant

does not possess licence to deal in the business of

seedlings. He asserts that the applicant played fraud

on a large number of agriculturists/horticulturists.

He asserts that the modus operandi of the applicant

was that he use to allure the customers to purchase

plants as per terms of the agreement. He use to

collect huge amounts from the customers and thereafter

use to gradually withdraw himself from the activity of

development of

the horticulture garden or orchard.

The applicant use to shift his head office and branch

offices. He use to supply cheap and inferior

saplings. He grabbed huge amount with ill-intention

to dupe and hence, the impugned order of the learned

Magistrate is quite sustainable. Consequently, he

urged to dismiss the application.

8. Mr.Sant, would submit that the entire

dispute pertains to Civil liabilities arising out of

the contracts. He would submit that in respect of

payments made under the terms of agreements, there

could no Criminal breach of trust because such amounts

were not entrusted with a view to get back the same or

for any specific purpose other than due performance of

::: Downloaded on – 09/06/2013 13:50:15 :::
(8)

the terms of the agreements. He would submit that for

the purpose of Section 415 of the I.P.C. it ought to

be shown that at the inception there was dishonest

intention present in the mind of the applicant. He

would submit that after five (5) years period there

may be shortcoming in respect of yield which is not as

per expectation of Respondent No.2 but it does not per

se imply any ingredients of offence of cheating. He

would further submit that the learned Judicial

Magistrate could not have just shown his disagreement

with the report of the Investigating Officer without

giving reasons.

ig He argued that the impugned order and

the Criminal proceedings initiated pursuant thereto

would amount to abuse of the process of the Court.

Per contra, Mr.Soman, would submit that the applicant

is involved in similar kind of crimes registered

against him at instance of large number of customers

and it has become his habit to commit the fraud. He

would submit that the applicant could not deal in

seedlings without having license. He urged to dismiss

the application.

9. Before I proceed to embark upon examination

of merits, it is worthy to be noted that the Protest

Petition filed by Liaison Officer of the Respondent

No.2 reveals that the applicant supplied 50% of the

::: Downloaded on – 09/06/2013 13:50:15 :::
(9)

plants as per the terms of the agreement and agreed to

supply the remaining quantity within six (6) months.

It is asserted that the applicant supplied inferior

and cheap quality of the seedlings and did not provide

service for a term of five (5) years as per the

agreement. The Protest Petition further shows that

after institution of the complaint case by the

applicant and the counter F.I.R. there took place

certain compromise between the parties. The relevant

averments made in paras 15 and 16 of the Protest

Petition are rather significant and hence, are

reproduced for ready reference.

             "15.         The         complainant          submits         that

             though        the      accused had compromised                 the

             matter,       he       has      again not kept         up      his
      


             commitments.              The     accused       has           filed
   



             contempt          petition against the I.O.                   also

             in     Trial        Court       at      Calcutta.         It        is





             pertinent          to     note that on         3    occasions

             when       the      accused          was produced        by     the

             police        before this Honourable Court, the

             accused          has     not made any         complaint            of





ill-treatment at the hands of the police.

It is very evidence that, the police have

acted under pressure and allowed the

::: Downloaded on – 09/06/2013 13:50:15 :::
(10)

accused to go scot-free from the clutches

of law.

          16.         The    complainant submits that                       in




                                                           
          the    month       of March, 2006,               the        accused

          telephoned        Dr.Desarda and expressed                      his

          willingness            to     perform           his     part        of




                                                          
          obligations        as       per the        agreements           and

          requested         to withdraw the complaint i.e.

          F.I.R.       No.033-2005.                 The     complainant




                                           
          submits          that       there         was    a     notarised

          agreement
                       ig    between        the           accused         and

          Dr.Desarda        as        per     which        the        accused
                     
          agreed      to     supply           the     short       supplied

          quantities        and replace the died                   plants.

          However,         the accused once again                  cheated
      


          Dr.Desarda          and       did         not    perform        his
   



obligation and on the contrary made false

allegation against the Police also.”

10. The learned Judicial Magistrate did not

consider the above averments made in the Protest

Petition. There is absolutely no reference to the

averments in the Protest Petition and consideration of

the record by the learned Judicial Magistrate when he

proceeded to dis-agree with the report filed by the

::: Downloaded on – 09/06/2013 13:50:15 :::
(11)

Investigating Officer. The averments in para 15 would

make it manifest that the parties had arrived at terms

of settlement. The grievance was that thereafter the

applicant did not keep his commitment. In other

words, it is conspicuous that the parties agreed to

abandon the allegations regarding commission of

offences by each other. It is also explicit that

somewhere in March 2006, the applicant again expressed

willingness to perform his part of the contracts. The

F.I.R. does not show that any survey was conducted by

an expert to say that 50% of the saplings were of

inferior quality.

                               ig         There    is   probability            that       the

    applicant        committed negligence in the performance                               of
                             

his part of the terms of the agreements and thereafter

the parties were on cross terms. It is also probable

that the applicant lost his interest due to

nonfulfillment of the terms of the agreement by the

Respondent No.2. This Court is not the fact finding

Court and as such no opinion as regards either

probability can be expressed from the available

record. What emerges from the record is that the

dispute between the parties is of Civil nature. It

arose due to breach of the terms of the agreements

settled between them.

11. True, the applicant does not have any

::: Downloaded on – 09/06/2013 13:50:15 :::
(12)

license to deal in the business of seedlings/saplings.

Mr.Soman, would invite my attention to the provisions

of Section 2(11)(iv) alongwith the provisions of the

Seeds (Control) Order 1983. I find it difficult to

countenance contention of Mr.Soman that the applicant,

prima facie, has committed any offence, punishable U/s

19 of the Seeds Act, 1966. The license is required

under the Seeds (Control) Order 1983, but the

violation of the same is not punishable under the

provisions of Section 19 of the Seeds Act, 1966. The

Seeds (Control) Order 1983 is issued under Section 3

of

the Essential Commodities Act. Obviously, on the

basis of a private complaint offence regarding

violation of the Seeds (Control) Order 1983, cannot be

taken cognizance of. Nor any such allegation is made

in the F.I.R. The learned Judicial Magistrate also

did not take cognizance of the offence under

provisions of the Seeds Act, 1966. Consequently, I

find that contention of Mr.Soman, in this behalf, is

besides the scope of the present matter. He further

submits that large number of other customers made

similar complaints against the applicant. The similar

complaints by other customers do not bolster the case

of the Respondent No.2. For the purpose of taking

cognizance of offence, a prima facie case ought to

exist. The allegations in the F.I.R. need to be

::: Downloaded on – 09/06/2013 13:50:15 :::
(13)

considered on the face value thereof. If it can be

said that from such allegations prima facie material

is available to proceed against the accused then the

learned Magistrate would be justified in taking

cognizance on the basis of such F.I.R.

12. The fact situation in the present case would

make it explicit that the employee of the Respondent

No.2 lodged the F.I.R. without specific material to

infer existence of dishonest intention on part of the

applicant at the very inception. The offence of

cheating

is defined U/s 415 of the I.P.C. The F.I.R.

does not show existence of fraudulent intention since

inception of the transactions between the parties.

The Apex Court in “Inder Mohan Goswami and another Vs.

State of Uttaranchal and others” 2007 AIR SCW 6679,

observed in para 41 of its judgment :-

“To hold a person guilty of cheating it

is necessary to show that he had a

fraudulent or dishonest intention at the

time of making the promise. From his

mere failure to subsequently keep a

promise, one cannot presume that he all

along had a culpable intention to break

the promise from the beginning.”

::: Downloaded on – 09/06/2013 13:50:15 :::
(14)

The Apex Court observed that the Court must ensure

that Criminal prosecution is not used as instrument of

harassment or for seeking private vendetta or with

ulterior motive to pressurise the accused. Similarly,

in “Minu Kumari and another Vs. State of Bihar and

others” AIR 2006 Supreme Court 1937 and “Municipal

Corporation of Delhi Vs. Ram Kishan Rohtagi and

others” AIR 1983 Supreme Court 67, the Apex Court

succinctly explained the scope of Section 482 of the

Cr.P.C. The Apex Court in “M/s Kunstocom Electronics

(I) Pvt. Ltd.

ig Vs. Gilt Pack Ltd. and another” AIR

2002 Supreme Court 739, held that in case of Civil

dispute, the offence would not come within ambit of

Section 415 of the I.P.C. and the process was liable

to be quashed.

13. Mr.Soman, seeks to rely on “Alpic Finance

Limited Vs. P.Sadasivan And Another” A.I.R. 2001

Supreme Court 1226, “Shri Vijay Kumar And others Vs.

Union of India and others” A.I.R. 1998 Supreme Court

2062 and a judgment of Division Bench of this Court in

“Criminal Writ Petition No.415/2003 (Coram :

J.N.Patel and S.T.Kharche, JJ.) decided on 6.10.2004″.

There are cases and cases. In “Alpic Finance Limited”

(supra), the Apex Court held that merely because an

::: Downloaded on – 09/06/2013 13:50:15 :::
(15)

act has a civil profile is not sufficient to denude it

of its criminal outfit. It is not necessary to

elaborately to deal with the other case law cited by

Mr.Soman. Suffice it to say that the material on

record, including the averments in the F.I.R., do not

bring on surface of the record any substratum to infer

presence of dishonest intention of the applicant at

the inception of the transactions between him and the

Respondent No.2, nor the money paid to him in

pursuance to the terms of the agreement can be

regarded as “entrustment”. The averments in the

F.I.R. are

not germane to constitution of any

Criminal offence nor the learned Judicial Magistrate

ascribed any valid reasons to proceed against the

applicant. His simple disagreement with the Police

report cannot be foundation to proceed against the

applicant without there being any tangible reason

recorded by him. The impugned order is arbitrary and

amounts to colourable exercise of the judicial power.

Under these circumstances, I have no hesitation in

holding that the impugned order and the Criminal

proceedings amount to abuse of the process of the

Court.

14. For the reasons aforestated, the application

is allowed. The impugned order and the Criminal

::: Downloaded on – 09/06/2013 13:50:15 :::
(16)

proceedings instituted in pursuance to Crime

No.I-33/2005 are hereby quashed. The bail bonds of

the applicant, if any, be deemed as cancelled as he

stands discharged.

(V.R.KINGAONKAR,J.)

Authenticated Copy

(Pvt.Secy. to Hon’ble Judge)

asp/Crapp169206

::: Downloaded on – 09/06/2013 13:50:15 :::