Crl. Revision No.1482 of 2009 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CRR No.1482 of 2009 (O&M)
Date of decision: 13.7.2009
Amit Kumar Tyagi ...Petitioner
Versus
State of Haryana and another ...Respondents
CORAM: HON'BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Rakesh Lamba, Advocate, for the petitioner.
Rajan Gupta, J.
This is a revision petition against the order dated 1st April,
2009, passed by Additional Sessions Judge, Faridabad, whereby he set-
aside the order dated 13th June, 2008, passed by the Additional Chief
Judicial Magistrate, Faridabad, discharging accused Raj Bahadur Tyagi
and Shashi Bala and remitted the case to the court of Magistrate to
proceed against the petitioner as per law.
Brief facts of the case are that a complaint was lodged by
one Sat Narayan Sharma stating therein that he was induced by the
accused to part with an amount of Rs.2,65,000/- with a dishonest
intention. Petitioner handed over the sale-deed of his house to the
complainant as a mortgagee. However, the property which was subject
matter of the mortgage, was already sold to one Beerpal Singh by a
registered sale-deed dated 18th January, 2005. The complainant thus
alleged that the accused in conspiracy with each other, had cheated him
Crl. Revision No.1482 of 2009 2
of an amount of Rs.2,65,000/-.
The Additional Chief Judicial Magistrate dismissed the
complaint by observing that dispute was basically of civil nature and the
complainant had the option of filing a civil suit. The complainant
preferred a revision petition before the court of Sessions. The revision
was heard by Additional Sessions Judge, Faridabad, who set-aside the
order passed by the Magistrate observing that the complainant could
avail of both civil and criminal remedies. He, thus, held that the
petitioner is liable to be proceeded against. Other two accused were,
however, discharged.
Learned counsel for the petitioner has argued that
impugned order passed by Additional Sessions Judge, Faridabad was
against law and not based on proper appreciation of the controversy.
According to the counsel, dispute was clearly of civil nature. No
offence of cheating was made out. The order, therefore, deserves to be
set-aside.
I have heard learned counsel for the petitioner and carefully
perused the record annexed with the petition.
It is evident that in the complaint, clear cut allegations of
cheating were made by the complainant. He alleged that he had been
induced to part with an amount of Rs.2,65,000/- by the petitioner.
However, the property, which was mortgaged, had already been sold to
one Beer Pal by a registered sale-deed.
In view of the allegations, it is not possible to hold at the
Crl. Revision No.1482 of 2009 3
very initial stage of entertaining the complaint that no offence is made
out. The law is well settled that a person can pursue civil and criminal
remedies simultaneously for one transaction. In my considered view,
the complaint could not have been dismissed on the ground that the
complainant could not continue the criminal case as civil remedy was
available to him.
I thus find no merit in this petition. The same is hereby
dismissed.
(RAJAN GUPTA)
JUDGE
July 13, 2009
‘rajpal’