High Court Orissa High Court

Benu Kumar Ghose vs Unknown on 21 April, 2010

Orissa High Court
Benu Kumar Ghose vs Unknown on 21 April, 2010
                                 ORISSA HIGH COURT: CUTTACK
                                         CRLMC No. 2136 of 2008

           This is an application under Section 482 of the Code of Criminal Procedure.

                                                      -----------
           Benu Kumar Ghose                                          .......                       Petitioner

                                                      -Versus-

           Harekrushna Mahasuara                                    .......                        Opp. Party

                                    For Petitioner:          M/s. Bigyan Kumar Sharma,
                                                                  A.K.Mohapatra
                                                                  and R.K.Sahu.
                                    For Opp. Party:          M/s. B.N.Das.

                                                         --------------
           P R E S E N T:

                           THE HONOURABLE SHRI JUSTICE B.K.PATEL

—————————————————————————————————

Date of Judgment: 21.4.2010

—————————————————————————————————
B.K.Patel, J. Petitioner, who is accused in I.C.C.No.316 of 2007 instituted

by opposite party-complainant in the court of S.D.J.M., Puri, has filed

this application under Section 482, Cr.P.C. for quashing the order dated

9.10.2007 by which cognizance of offences under Sections 406 and 420,

I.P.C. was taken and process was issued for his appearance.

2. Complainant’s case is that the accused executed an

agreement for sale of his undivided share in the property as described in

the schedule to the agreement and with regard to which Civil Suit

bearing C.S.No.148 of 2003 and I.A. No.114 of 2003 for injunction on

the ground of preferential right are subjudice in the court of Civil Judge
2

(Senior Division), Puri. In terms of the agreement, the complainant

paid instalment of Rs.50,000/- to the accused. Thereafter,

the complainant sent a letter to the accused to come to Puri to execute

sale deed on receipt of balance consideration amount of Rs.3,25,000/-.

The accused deliberately returned the letter. Therefore, the complainant

sent pleader notice, which was received by the accused on 3.2.2006.

Said letter was also cunningly returned by the accused. Thus, accused

in stead of complying with the condition in the agreement to execute

sale deed within two months, has cheated the complainant for

Rs.50,000/-. On the other hand accused in his reply to the pleader

notice stated that advance amount of Rs.50,000/- has been forfeited.

On the basis of such averments it was asserted by the complainant that

the accused is liable to be proceeded for commission of offences under

Section 406, 420 and 506, I.P.C. On receipt of complaint petition,

statement of the complainant was recorded under Section 200, Cr.P.C.

and enquiry was conducted under Section 202, Cr.P.C., in course of

which one witness was examined. On the basis of averments made in

the complaint petition, the statement of the complainant and the

statement of the witness, the impugned order was passed.

3. It was contended by learned counsel for the petitioner that

the petitioner has a share in his ancestral property situated at Puri. By

agreement dated 19.4.2004 the petitioner agreed to sale his undivided

share over the property to the complainant for Rs.3,75,000/-. As per the

terms and conditions of agreement, the opposite party paid Rs.50,000/-
3

as first instalment and the balance amount of Rs.3,25,000/- was

payable on or before 18.6.2004. Despite repeated requests made

by the petitioner, the opposite party failed to pay the balance amount for

which the petitioner suffered loss. In stead of instituting appropriate

proceeding in Civil Court, the petitioner has maliciously instituted I.C.C.

316 of 2007, though the dispute between the parties is civil in nature. It

was argued that plain reading of the complaint petition clearly shows

that petitioner’s grievance relates to alleged violation of agreement for

sale executed by the parties. Even if averments made in the complaint

petition are accepted on face value, the same do not indicate

commission of offence of either cheating or misappropriation. In

support of his contentions, learned counsel for the petitioner relied upon

decisions of Hon’ble Supreme Court in V. Y. Jose & Anr. V. State of

Gujarat & Anr.: (2009) 42 OCR (SC) 488 and Devendra & Ors. v.

State of U.P. & Anr.: (2009) 43 OCR (SC) 680, and of this Court in

Lilasons Breweries Limited & another v. Sujata Manjari Pati:

(2009) 43 OCR 5.

4. In reply, it was contended that the petitioner took

Rs.50,000/- from the opposite party without any intention to transfer

any property to the opposite party. In fact the petitioner did not have

any transferable right over the property described in the schedule to the

agreement for sale. In spite of steps taken by the opposite party to pay

balance amount towards consideration, the petitioner did not come

forward to execute the sale deed. Therefore, it is obvious that the
4

petitioner never had any intention to sell his share in the property to the

opposite party. However, he induced the

opposite party to pay to him Rs.50,000/- on false pretext.

5. In course of hearing, learned counsel for the petitioner

produced in Court copy of the agreement for sale dated 19.4.2004

executed by the petitioner on the first part and the opposite party on the

second part. Material part of the agreement containing the terms and

conditions read as follows:

“W H E R E A S the First party is one of the owners of the
property mentioned in Schedule below:-
AND WHEREAS the said Vendor has agreed to sell his
undivided share of the property mentioned in the Schedule
below at Puri in consideration of the sum of Rs.3,75,000/-
(Rupees three lakhs seventy five thousand) only to the
purchaser;

AND WHEREAS the Vendor has received a sum of
Rs.450,000/- (Rupees Fifty thousand) only by instalment from
the purchaser for sale and transfer the said undivided share of
the property mentioned in the Schedule below at Puri:

NOW THIS AGREEMENT WITNESSETH AND IT IS
HEREBY AGREED BY AND BETWEEN THE PARTIES HERETO
as follows:

1. The purchaser shall pay the balance amount a sum of
Rs.3,25,000/- (Rupees Three Lakhs twenty five thousand) only
to the vendor at the time of Registration of the said undivided
share of the said property in favour of the purchaser by a Sale
Deed within two months from the date of this Agreement i.e.
18.6.2004.

2. The purchaser shall pay the balance amount of money
within two months from this Agreement i.e. on 18.6.2004
otherwise the instalment money i.e. Rs.50,000/- (Rupees Fifty
thousand) only will be forfeited and the said agreement will be
cancelled.”

6. It is obvious that the petitioner explicitly agreed to sale his

undivided share in the property mentioned in the schedule to the

agreement in his capacity as one of the owners for a total consideration

of Rs.3,75,000/-. It is also obvious that petitioner had already received

sum of Rs.50,000/- by the time the agreement was executed. It was
5

further stipulated that the petitioner would execute registered sale deed

in respect of his undivided share over the property and the

opposite party will pay to the petitioner Rs.3,25,000/- on or before

18.6.2004. In case opposite party failed to pay the balance amount on or

before 18.6.2004, he shall forfeit the installment amount of Rs.50,000/-

and the agreement shall stand cancelled. It is alleged in the complaint

that petitioner did not execute the sale deed in spite of the fact that the

opposite party was all along ready and willing to pay the balance

consideration amount of Rs.3,25,000/-. On a bare reading of the

complaint petition, it is found that the petitioner has not made out a

case that at the time of execution of the agreement between the parties

there was dishonest intention on the part of the petitioner. Moreover,

subject matter of agreement for sale is the undivided share of the

petitioner in the property described in the schedule to the agreement.

Petitioner has annexed pleader notice under Annexure-3 and reply

thereto under Annexure-4 to this application. Pleader notice under

Annexure-3 does not bear any date. In the said pleader notice the

petitioner has been impressed upon that in case he failed or neglected to

carry out his part of the contract in terms of agreement dated 19.4.2004

within 15 days from the date of despatch of the notice, the opposite

party shall institute suit for specific performance of the agreement along

with prayer for damages and cost. In the reply to the pleader notice

dated 10.2.2006 under Annexure-4, it has been categorically mentioned

that the pleader notice was received by the petitioner on 3.2.2006.
6

While admitting execution of agreement to sale dated 19.6.2004, it has

been mentioned therein that in terms of agreement, installment

amount of Rs.50,000/- paid by the opposite party has been forfeited

due to failure and negligence on the part of the opposite party to pay

balance consideration amount in spite of repeated requests for which

the petitioner suffered loss. Also it has been mentioned that in case the

opposite party wanted to purchase petitioner’s undivided share in the

property, he may contract afresh with the petitioner. Certified copy of

the order sheet in I.C.C.No.316 of 2007 reveals that the complaint

petition was presented in Court on 7.8.2007.

7. Neither the complaint petition nor any of the circumstances

narrated above indicate existence of the dishonest intention on the part

of the petitioner either at the time of execution of agreement or

thereafter. There is absolutely no doubt that the dispute between the

parties relates to allegation of breach of contractual obligation under the

agreement to sale dated 19.4.2004. Existence of dishonest intention is

one of the essential ingredients of offence of cheating punishable under

Section 420,I.P.C. as well as misappropriation punishable under Section

406,I.P.C. It has been reiterated in V.Y.Jose & Anr. (supra) that for the

purpose of constituting an offence of cheating, the complainant is

required to show that the accused had fraudulent or dishonest intention

at the time of making promise or representation. Even in a case where

allegations are made in regard to failure on the part of the accused to

keep his promise, in absence of a culpable intention at the time of
7

making initial promise being absent, no offence under Section 420 of the

I.P.C. can be said to have been made out. It is well settled that where

the allegations made in the first information report or the complaint,

even if they are taken at their face value and accepted in their entirety

do not prima facie constitute any offence or make out a case against the

accused. High Court can exercise inherent power under Section 482,

Cr.P.C. in order to prevent abuse of the process of Court or otherwise to

secure the ends of justice for quashing the criminal proceeding. A matter

which essentially involves dispute of a civil nature should not be allowed

to be the subject matter of criminal offence, the latter being not a

shortcut of executing a decree which is non-existent. The superior

Courts with a view to maintain purity in the administration of justice,

should not allow abuse of the process of Court. They have a duty in

terms of Section 483 of the Cr.P.C to supervise the functioning of the

Trial Courts. Placing reliance upon the decision in Mahindra &

Mahindra Financial Services Ltd. and another v. Rajiv Dubey, 2006

(Supp.1) OLR 240 this Court has pointed out in Lilasons Breweries

Limited & another (supra) that in the absence of any material

on record or even any allegation to the effect that the accused persons

fraudulently or dishonestly deceived or dishonestly misappropriated or

converted to their own use or used, or disposed of any amount, the

order of taking cognizance was found to have passed without application

of mind. Continuance of the proceeding on the basis of such order was,

therefore, held to be an abuse of process of Court.

8

8. In view of the above, the CRLMC is allowed. The impugned

order and the proceeding in 1.C.C. No.316 of 2007 in the court of

learned S.D.J.M., Puri are quashed.

…………………….

B.K.Patel,J.

Orissa High Court, Cuttack
Dated 21st April, 2010/sks