Bombay High Court High Court

Delhi. vs Union Territory Of Daman & on 9 June, 2009

Bombay High Court
Delhi. vs Union Territory Of Daman & on 9 June, 2009
Bench: Ranjana Desai, Rajesh G. Ketkar
    AJN
                                1

          IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                         
               CRIMINAL APPELLATE JURISDICTION




                                                 
          CRIMINAL WRIT PETITION NO.442 OF 2009




                                                
    Prashant Jhunjhunwala s/o. Late     )
    Shri Rajkumar Jhunjhunwala,         )
    R/o. J-1/76, Gupta Colony, Khirki   )
    Extension, Malviya Nagar, New       )




                                   
    Delhi.                              ) ...       Petitioner

              Versus
                       
                      
    1. Union Territory of Daman & )
       Diu, through its Secretary, )
       Daman & Diu at Daman.       )
    2. State of Maharashtra             )
        


    3. Police Sub-Inspector, Daman )
       Police Station, Nani, Daman. )
     



    4. Shri Kamal Kumar Bagla, Age      )
       40 years, Occu. Service,         )
       Power of Attorney Holder of      )





       M/s. Century Pulp & Paper        )
       Division of M/s. Century         )
       Textile & Industries Limited,    )
       having its marketing office      )
       at 411-413, 4th Floor, Laxmi     )





       Deep Building, Laxmi Nagar,      )
       District Center, Delhi - 110     )
       092.                             ) ....     Respondents


    Mr. Niteen Pradhan i/b Mr. S.D. Khot and Mr. M. Pradhan
    for the petitioner.




                                                 ::: Downloaded on - 09/06/2013 14:37:52 :::
     AJN
                                  2

    Ms. P.H. Kantharia, A.P.P. for the State.




                                                                        
    Mr. D.A. Nalawade for respondent.




                                                
    Mr. S. Malik with Mr. Santosh Mishra i/b Mr. B.D. Chauhan
    for the original complainant.




                                               
                       CORAM : SMT. RANJANA DESAI &
                               R.G. KETKAR, JJ.

DATE ON WHICH THE JUDGMENT IS
RESERVED : 28TH APRIL, 2009.

DATE ON WHICH THE JUDGMEMT IS
PRONOUNCED : 9TH JUNE, 2009.

JUDGMENT.:- (Per Smt. Ranjana Desai, J.)

1. Rule. Rule made returnable forthwith. Respondents

waive service. By consent of the parties, taken up for

hearing and final disposal.

2. In this petition filed under Article 226 of the

Constitution of India and under Section 482 of the

Criminal Procedure Code, 1973 (for short, “the Code”), the

petitioner has prayed that First Information Report

::: Downloaded on – 09/06/2013 14:37:52 :::
AJN
3

bearing Crime No.M/01/06 dated 8/2/2006 registered at

P.S. Daman (for short, “the said complaint”) be quashed

and set aside. He has also prayed for certain

consequential reliefs.

3. Since the petitioner is seeking quashing of the said

complaint, it is necessary to examine its contents. Gist of

the said complaint is as follows:

a) The 4th Respondent in the petition is the

complainant and is the power of attorney

holder of M/s. Century Pulp & Paper

Division of M/s. Century Textile & Industries

Limited (for convenience, “the complainant

company”). M/s. Shiv Ganga Paper

Converters Private Limited is the 1st

accused in the complaint (for short, “the

accused company”). It is a private limited

company, having its industrial units at

Daman, Kota (Rajasthan) and Rudrapur

::: Downloaded on – 09/06/2013 14:37:53 :::
AJN
4

(Uttaranchal). The 1st accused

manufactures note books and, hence,

requires paper. The petitioner is the 2nd

accused. He is the director of the accused

company. The 3rd accused – Arun Kejariwal,

the 4th accused – Smt. Usha Kejariwal and

the 5th accused – Nikhil Kejariwal are the

directors of the accused company. They

are related to each other. The 6th Accused

– B.K. Mehta and the 7th accused – Vinod

Tiwari are the managers of both the units

of the 1st accused at Daman. M/s. Narsingh

Das & Co. is the authorised dealer of the

complainant company.

b) The complainant company entered into an

agreement with the accused company to

sell to the latter 4000 M.T. of paper over a

contractual period beginning from 1/4/2005

and ending on 31/3/2006. As per the

::: Downloaded on – 09/06/2013 14:37:53 :::
AJN
5

agreement, payments were to be made

within 30 days of the goods being

dispatched, in default of which interest was

to be charged.

c) Initially, the accused company was regular

in payments. In the first week of January,

2006, instead of depositing three cheques

in the Corporation Bank, the accused

company deposited only one cheque and

other two cheques were deposited later.

The balance amount of Rs.1,73,73,212/-

was outstanding from the accused

company till 22/12/2005 which the accused

company ought to have paid before

22/1/2006. As the accused company was

not making the payment, the complainant

company approached the accused

company on 28/1/2006. The petitioner

gave an excuse that there were disputes

::: Downloaded on – 09/06/2013 14:37:53 :::
AJN
6

between the directors and he was not able

to make any payment. After long

pursuation, the 3rd accused i.e. Arun

Kejariwal promised to make part payment.

He handed over two cheques of Rs.10 lakhs

one dated 31/1/2006 and another dated

2/2/2006 and authorization for return of

100 M.T. paper of the value of Rs.35 lakhs.

He asked the complainant company to

approach the 4th respondent for the

outstanding amount. There was express

promise to make payment of the dues in

the first week of February, 2006. When the

complainant approached the 2nd accused,

he promised to make the payment in kind

by returning 250 M.T. paper from Daman

and 100 M.T. paper from Rudrapur

(Uttaranchal). On 3/2/2006, he authorised

the complainant and M/s. Narsingh Das &

Co. to receive the said paper. The value of

::: Downloaded on – 09/06/2013 14:37:53 :::
AJN
7

350 M.T. paper was about Rs.1,15,00,000/-.

d) On 6/2/2006, the complainant went to

Daman to receive 250 M.T. of paper from

the units of Bhimpore, Nani Daman. The

complainant learnt that there are number

of creditors of the accused to whom the

accused had not made payment. The

complainant contacted the 6th accused,

that is, B.K. Mishra, General Manager of the

accused company for delivery of paper.

However, he refused to give delivery by

saying that he will not accept the order of

the 2nd accused. When the 2nd accused was

contacted on phone, he replied that he had

never consented for delivery of paper.

e) The complainant learnt that the accused

who are from one family and who claim to

be directors of the accused company had

::: Downloaded on – 09/06/2013 14:37:53 :::
AJN
8

diverted all their funds in benami

transactions since last few months. They

had purchased properties in the name of

their relatives at Faridabad – Gurgaon Road

and formed another company by name M/s.


               Aastha     Agriculture        Private          Limited          in




                                           
               Gauhati (Assam).             The 5th accused had
                          

wound up all his Daman units and shifted

to Kota with his family.

f) Though there was no business and the

accused had not paid money to the

suppliers, the accused purchased large

quantity of paper. They made the

complainant believe that they had

purchased crores of rupees worth paper.

Just to avoid payment and to make a show

that they had honest intentions, the

accused gave authorization dated 3/2/2006

to receive 250 M.T. paper which was not

::: Downloaded on – 09/06/2013 14:37:53 :::
AJN
9

honoured by them. They diverted their

funds and formed another company. All

the accused are thus party to a criminal

conspiracy. They have committed offence

under Section 420 read with Section 120-B

of the Indian Penal Code (for short, “the

IPC”).

4. The said complaint was registered under Section 420

read with Section 120-B of the IPC at P.S. Daman against

the petitioner and five other accused.

5. We have heard Mr. Pradhan, learned counsel

appearing for the petitioner. He submitted that a purely

civil dispute has been given the colour of a criminal

offence. He submitted that this is a dispute about goods

sold and delivered and payments allegedly not received

for the same. Criminal law could not have been set into

motion on these facts. Mr. Pradhan submitted that, after

filing of the said complaint, on 20/6/2006, the

::: Downloaded on – 09/06/2013 14:37:53 :::
AJN
10

complainant-company has filed a suit in the Delhi High

Court, which is pending adjudication. The civil suit must,

therefore, be allowed to be prosecuted and the criminal

complaint ought to be quashed. In support of his

submissions, learned counsel relied on the judgments of

the Supreme Court in Alpic Finance Ltd. v. P.

Sadasivan & Anr., (2001) 3 SCC 513, Hridaya Ranjan

Prasad Verma & Ors.

                        ig     v.   State of Bihar & Anr.,

    (2000) 4 SCC 168, Vir Prakash Sharma                   v.       Anil
                      

Kumar Agarwal & Anr., (2007) 7 SCC 373, Ajay

Mitra v. State of M.P. & Ors., (2003) 3 SCC 11, G.

Sagar Suri & Anr. v. State of U.P., (2000) 2 SCC

636 and Indian Oil Corpn. v. NEPC India Ltd. &

Ors., (2006) 6 SCC 736.

6. Learned counsel then urged that, in fact, the

complainant-company and the accused had settled the

dispute. He drew our attention to the annexures to the

petition. He pointed out that on 8/5/2006, a pursis came

to be filed in the Court of Chief Judicial Magistrate,

::: Downloaded on – 09/06/2013 14:37:53 :::
AJN
11

Daman, which stated that the accused had accepted the

liability and consented to give delivery of 227 M.T. of

paper and, in the circumstances, the complainant-

company consented that “the prosecution may be

disposed of, even though the civil liability is not affected”.

Learned counsel pointed out that this pursis is signed by

the advocate for the accused and advocate for the

complainant-company.

ig It is also signed by Mr. Pradeep

Gupta for M/s. Narsingh Dass & Co., who is the authorized

dealer of the complainant-company. The pursis is also

signed by the 3rd accused. On the same day, affidavit

came to be filed by the 3rd accused, inter alia, stating that

227 M.T. of paper is to be delivered to the complainant-

company and, he had decided to honour the challan

issued by the petitioner. Mr. Pradhan drew our attention

to order dated 8/5/2006 passed by I/C. Chief Judicial

Magistrate, Daman, in which he has observed that all the

parties to the pursis have admitted the contents and they

have also agreed to the compromise agreement. Learned

Magistrate has further recorded that all the applications

::: Downloaded on – 09/06/2013 14:37:53 :::
AJN
12

are disposed of in terms of pursis (Ex-18). Pursis (Ex-18)

is signed by the advocate for the complainant-company

and the 3rd accused. Learned counsel submitted that in

view of the settlement, this court should quash the

complaint as its continuance will be a futile exercise. In

this connection, he relied on the Supreme Court’s

judgment in Nikhil Merchant v. C.B.I. & Anr. (2008)

9 SCC 677.

7. Learned counsel submitted that in any case, the

petitioner had resigned from the directorship of the

accused-company on 30/12/2005. He drew our attention

to an order passed by the Company Law Board, New

Delhi, (for short, “the CLB”), dated 16/1/2009. He

submitted that the CLB has accepted that the petitioner

has resigned from the directorship of the accused-

company. The CLB has observed that he shall continue to

be on the Board of the accused-company till the accounts

are settled. It is observed that the petitioner was able to

make out its case of oppression and mismanagement

::: Downloaded on – 09/06/2013 14:37:53 :::
AJN
13

resulting in gross-misappropriation of funds and stocks

despite the CLB’s orders and, therefore, he shall not be

liable for any default subsequent to the date of intimation

of disassociation with the affairs of the accused-company.

Learned counsel submitted that, therefore, in any event,

from the date of the petitioner’s resignation i.e.

30/12/2005, the petitioner cannot be held responsible for

any mismanagement
ig or offence committed by the

accused-company. Mr. Pradhan submitted that this is

therefore a fit case where this court should in exercise of

its power under Article 227 of the Constitution of India and

Section 482 of the Code quash the said complaint.

8. We have also heard Mr. Nalawade, learned counsel

appearing for the 1st respondent i.e. Union Territory of

Daman and Diu. Mr. Nalawade submitted that it is well

settled that a complaint can be quashed only if on the

face of it, it does not disclose any offence. Learned

counsel submitted that in this case, the said complaint

clearly discloses the offence of cheating and, therefore, it

::: Downloaded on – 09/06/2013 14:37:53 :::
AJN
14

cannot be quashed. Mr. Nalawade submitted that on the

said complaint, learned Magistrate has passed an order

under Section 156(3) of the Code for inquiry and

investigation. Relying on the judgment of the Supreme

Court in T. Vengama Naidu v. T. Dora Swamy Naidu

& Ors., (2007) 12 SCC 93, learned counsel submitted

that the FIR is to be taken at its face value for adjudging

the same.

Where investigation is in progress and the

police has not submitted a report to the Magistrate, the

FIR can be quashed only if there appears to be no offence

spelt out in the complaint. At the stage of investigation,

the High Court cannot examine the nature of transaction

or whether any offence was actually committed by the

accused or not. The High Court cannot quash the FIR, at

this stage, by examining the nature of the transaction.

Learned counsel drew our attention to the affidavit in

reply filed by Mr. D.M. Jadav, HCB, attached to the Daman

Police Station wherein it is stated that there are number

of cases relating to bouncing of cheques registered

against the accused. It is also stated that two similar

::: Downloaded on – 09/06/2013 14:37:53 :::
AJN
15

cases have been filed in Surat and Ahmedabad, and one

by Tamil Nadu Print Paper Mills in Chennai Court against

the accused-company. He submitted that in the

circumstances no case is made out for quashing the said

complaint.

9. We have also heard Mr. Malik, learned counsel

appearing for the 4th respondent. He submitted that this

is not a case where the complaint does not make out any

offence at all. He submitted that an offence under Section

420 of the IPC is clearly made out. Learned counsel

submitted that the contention that the dispute is of civil

nature is totally misconceived. He submitted that no

settlement was ever arrived at between the accused-

company and the complainant-company and Narsingh

Dass had no authority to settle the dispute. Learned

counsel relied on the judgments of the Supreme Court in

Rajesh Bajaj v. State NCT of Delhi & Ors. (1993) 3

SCC 259, Trisuns Chemical Industry v. Rajesh

Agarwal & Ors. (1999) 8 SCC 686 and an unreported

::: Downloaded on – 09/06/2013 14:37:53 :::
AJN
16

judgment of the Supreme Court in State of Punjab

v. Pritam Chand & Ors. in Criminal Appeal No.1069

of 2004 dated 11/2/2009 and submitted that the

petition deserves to be dismissed.

10. Before we go to the cases cited by Mr. Pradhan, it is

necessary to refer to the petitioner’s case that he had

resigned from the accused company. Mr. Jadhav, the

investigating officer has stated in his affidavit that the

petitioner has written a letter on 3/2/2006 in his capacity

as the director of the accused company. He has signed

the said letter as a director. The complainant has in his

affidavit also stated so. Prima facie, this conduct of the

petitioner militates against his case that he had resigned

from the accused company. His case of resignation,

therefore, cannot be accepted at this stage. It requires to

be investigated.

11. Reliance placed by Mr. Pradhan on the CLB’s order

dated 13/3/2009 is also misplaced. It is pertinent to note

::: Downloaded on – 09/06/2013 14:37:53 :::
AJN
17

that before the CLB, the petitioner who is the 2nd accused

had alleged mismanagement of the accused company by

accused 3 to 5. It is an internal matter between the

directors. Obviously, the complainant company could

never have participated in the proceedings before the

CLB. The order shows that accused 3 to 5 admitted that

the petitioner was not involved in the affairs of the

company since

November, 2005. It is in these

circumstances inter alia on the concession made by

accused 3 to 5 that the CLB observed that the petitioner

shall not be liable for any defaults subsequent to the date

of intimation of disassociation with the affairs of the

accused company. At this stage, the petitioner cannot be

absolved of the allegations made against him on the basis

of this order.

12. We shall now refer to the cases cited by learned

counsel. In Hridaya Ranjan Prasad Verma’s case

(supra), the Supreme Court was concerned with a

petition filed for quashing of the complaint under Section

::: Downloaded on – 09/06/2013 14:37:53 :::
AJN
18

482 of the Code. In that case, the appellants had agreed

to sell land to the 2nd respondent. A cheque in the sum of

Rs.11,00,000/- was given to the appellants by the

respondents. The appellants executed a registered sale

deed and delivered possession of the land. The cheques

given by the respondents bounced. The appellants made

requests to the respondents for payment of the amount.

The respondents avoided to make the payment. The

appellants lodged a complaint under Sections 406, 420

and 120-B of the IPC. On the facts before it, the Supreme

Court observed that the ingredients of intentional

deception on the part of the accused at the beginning of

the negotiations had not been expressly stated or

indirectly suggested in the complaint. Case of dishonest

intention was not made out. While quashing the

complaint, the Supreme Court stated what should be kept

in mind while determining the question whether offence of

cheating is disclosed. Following are the relevant

observations of the Supreme Court.

::: Downloaded on – 09/06/2013 14:37:53 :::

AJN
19

“15. In determining the question it has to be

kept in mind that the distinction between mere
breach of contract and the offence of cheating is
a fine one. It depends upon the intention of the

accused at the time of inducement which may
be judged by his subsequent conduct but for this
subsequent conduct is not the sole test. Mere
breach of contract cannot give rise to criminal

prosecution for cheating unless fraudulent or
dishonest intention is shown right at the
beginning of the transaction, that is the time
when the offence is said to have been

committed. Therefore, it is the intention which
is the gist of the offence. To hold a person

guilty of cheating it is necessary to show that he
had fraudulent or dishonest intention at the time
of making the promise. From his mere failure to

keep up promise subsequently such a culpable
intention right at the beginning, that is, when he
made the promise cannot be presumed.”

13. In G. Sagar Suri’s case, a Finance Company had

lodged a complaint against the appellants and others

alleging that as directors of an Automobile Company they

had taken a short-term loan of Rs.50 lakhs from the

Finance Company. The cheques drawn by them towards

repayment were dishonoured by the bank. A criminal

complaint under Section 138 of the Negotiable

Instruments Act was pending. A complaint was filed by

the Finance Company inter alia, alleging that the 1st

::: Downloaded on – 09/06/2013 14:37:53 :::
AJN
20

appellant had got the loan with dishonest intention and

misrepresentation. On facts, the Supreme Court found

that in the complaint nothing was said as to what was the

misrepresentation, what role was played by the appellants

and how the Finance Company was duped. All members

of the family including the parents of the Managing

Director were roped in. A complaint under Section 138 of

the Negotiable Instruments Act was pending. In the

affidavit, the Finance Company admitted that the

appellants were not the directors of the company who had

taken the loan. The Supreme Court came to a conclusion

that there was an attempt to rope in all the members of

the family in the complaint and the complaint was filed

with a view to getting back the amount advanced by

browbeating and terrorizing the appellants with criminal

prosecution. It is against the backdrop of these facts

while quashing the complaint the Supreme Court

observed that criminal proceedings are not a short cut for

other remedies available in law and the High Court has to

examine whether matter which is essentially of a civil

::: Downloaded on – 09/06/2013 14:37:53 :::
AJN
21

nature has been given a cloak of criminal offence.

14. In Alpic Finance’s case, the appellant was a non-

banking financial company carrying on business of leasing

and hire purchase. The 1st respondent was the Chairman

and founder Trustee and the 2nd respondent i.e. the wife

of the 1st respondent was also a trustee of the trust. The

respondents entered into lease agreement with the

appellant whereby the appellant agreed to finance the

respondent for purchase of dental chairs. As per the

agreement, the respondents were liable to pay rentals

quarterly and the appellant company was to have

exclusive right, title and interest in the dental chairs till

the hire purchase amount was paid. The appellant made

the payment and the respondents bought dental chairs.

According to the appellant, the respondents were not

regular in making payments. Certain cheques were

dishonoured by the bank. It was their case that certain

chairs were found missing and, hence, the respondents

had committed offences under Sections 420, 406 and 423

::: Downloaded on – 09/06/2013 14:37:53 :::
AJN
22

read with Section 120-B of the IPC. The Supreme Court

observed that the appellant’s case was that the

respondents had failed to discharge their contractual

obligations. It was noticed that in the complaint, there

was no allegation of fraud or dishonest intention or that

the chairs were obtained by any fraudulent inducement or

by wilful misrepresentation. On facts, the Supreme Court

concluded that it was difficult to discern an element of

deception in the whole transaction, whereas it was

palpably evident that the appellant had an oblique motive

of causing harassment to the respondent by seizing the

entire articles through magisterial proceedings.

15. In Ajay Mitra’s case, the complainant bottling

company had entered into bottling agreements with M/s.

Cadbury Schweppes Beverages India Private Limited (for

short, “M/s. Cadbury”). The agreements were to continue

for a term of five years. Either party could terminate

them at the end of initial term by giving the other party

the prescribed notice. One Atlantic Industries (a member

::: Downloaded on – 09/06/2013 14:37:53 :::
AJN
23

of Coca Cola Group of industries) purchased trademarks of

M/s. Cadbury upon which the bottling agreements

between M/s. Cadbury and the complainant were assigned

to Atlantic Industries. Atlantic Industries gave a notice to

the complainant that the bottling agreement shall not be

renewed. The complainant then filed a complaint against

M/s. Cadbury, Coca Cola India and some of its officers

(appellants i.e. accused 7 to 11 being some of them)

alleging that it is M/s. Cadbury who had approached the

complainant and a memorandum of understanding was

signed between the two. The complainant was asked to

discontinue its brand “Sprint” by M/s. Cadbury. The

complainant invested money and modernized its plant to

the satisfaction of M/s. Cadbury and thereafter bottling

agreement was entered into between the two. It was

alleged that Coco Cola India has adopted unfair trade

practices and has made wrongful gain. According to the

complainant, all the accused had cheated it. Offences

were registered against the accused under Section 420

read with Section 34 and Section 120-B of the IPC. The

::: Downloaded on – 09/06/2013 14:37:53 :::
AJN
24

High Court refused to quash the FIR. On facts, the

Supreme Court came to a conclusion that the appellants

were not in picture when the complainant spent money on

its plant on the basis of agreement entered into with M/s.

Cadbury, therefore, there was no intention on their part to

deceive the complainant. The Supreme Court observed

that a guilty intention is an essential ingredient of the

offence of cheating.

ig The Supreme Court came to a

conclusion that the allegations made in the complaint

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

their entirety do not disclose the commission of any

offence. It is in these circumstances, that the Supreme

Court quashed the complaint.

16. In Vir Prakash’s case, the parties had entered into

a contract of sale and purchase of goods. The appellant

had issued two cheques which had bounced. The

complainant filed a complaint alleging offences under

Sections 406, 409, 420 and 417 of the IPC against the

appellant. The High Court refused to quash the

::: Downloaded on – 09/06/2013 14:37:53 :::
AJN
25

complaint. The Supreme Court noted that the allegations

in the complaint did not disclose the ingredients of

criminal breach of trust. No act of inducement on the part

of the appellant had been alleged. The Supreme Court

further noted that there were some vague unpalatable

allegations about the subsequent conduct of the

appellant. It is in this context, while quashing the

complaint the Supreme Court observed that the dispute

between the parties was essentially a civil dispute and

that non-payment or underpayment of the price of the

goods by itself does not amount to commission of an

offence of cheating or criminal breach of trust.

17. In Indian Oil Corporation’s case (IOC), the IOC

had entered into a contract with the NEPC (India) Limited

agreeing to supply aircraft fuel. According to the

appellant, the respondent committed default in making

payment. Complaint was filed under Sections 378, 403

and 425 of the IPC. The High Court quashed the

complaint. The Supreme Court held that High Court was

::: Downloaded on – 09/06/2013 14:37:53 :::
AJN
26

not justified in quashing the complaint in its entirety

because the allegations in the complaint are sufficient to

constitute offences under Section 415 (cheating) and 425

(mischief). While allowing the appeal partly the Supreme

Court reiterated the following principles:

(i) A complaint can be quashed where the
allegations made in 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 the case alleged against

the accused.

For this purpose, the complaint has to be
examined as a whole, but without examining

the merits of the allegations. Neither a detailed
inquiry nor a meticulous analysis of the material

nor an assessment of the reliability or
genuineness of the allegations in the complaint,
is warranted while examining prayer for
quashing of a complaint.

(ii) A complaint may also be quashed where it
is a clear abuse of the process of the court, as
when the criminal proceeding is found to have

been initiated with mala fides/malice for
wreaking vengeance or to cause harm, or where
the allegations are absurd and inherently
improbable.

(iii) The power to quash shall not, however, be
used to stifle or scuttle a legitimate prosecution.
The power should be used sparingly and with
abundant caution.

::: Downloaded on – 09/06/2013 14:37:53 :::

AJN
27

(iv) The complaint is not required to verbatim
reproduce the legal ingredients of the offence
alleged. If the necessary factual foundation is

laid in the complaint, merely on the ground that
a few ingredients have not been stated in detail,
the proceedings should not be quashed.
Quashing of the complaint is warranted only

where the complaint is so bereft of even the
basic facts which are absolutely necessary for
making out the offence.

(v) A given set of facts may make out : (a)
purely a civil wrong; or (b) purely a criminal

offence; of (c) a civil wrong as also a criminal
offence. A commercial transaction or a
contractual dispute, apart from furnishing a

cause of action for seeking remedy in civil law,
may also involve a criminal offence. As the
nature and scope of a civil proceeding are
different from a criminal proceeding, the mere

fact that the complaint relates to a commercial
transaction or breach of contract, for which a

civil remedy is available or has been availed, is
not by itself a ground to quash the criminal
proceedings. The test is whether the
allegations in the complaint disclose a criminal

offence or not.

18. In Trisun’s case, the case of the appellant company

was that the accused directors approached him and

offered to supply 5450 metric tons of soyabean extracts

for a price of nearly four and half crores of rupees. The

::: Downloaded on – 09/06/2013 14:37:53 :::
AJN
28

sum was paid through cheques. The accused sent goods

of inferior and substandard quality. The complainant

suffered loss of Rs.17 lakhs. According to the appellant,

he was induced to pay the price on the representation

that the best quality commodity would be supplied. On

such representation, the price was paid. But by supplying

inferior quality, the accused deceived the complainant.

The High Court inter alia found that there was an

arbitration clause in the memorandum of understanding.

The High Court held that whether the complainant

company suffered a loss or not is a matter to be

adjudicated by the civil court and not by the criminal

court. The High Court observed that the disputes can be

resolved through arbitration. The High Court quashed the

complaint. The Supreme Court set aside the High Court’s

order and observed as under:

“Quashing of FIR or complaint in exercise
of the inherent powers of the High Court
should be limited to very extreme
exceptions. Merely because an act has a
civil profile is not sufficient to denude it
of its criminal outfit. The provision

::: Downloaded on – 09/06/2013 14:37:53 :::
AJN
29

incorporated in the agreement for

referring the disputes to arbitration is not
an effective substitute for a criminal
prosecution when the disputed act is an

offence. Arbitration is a remedy for
affording reliefs to the party affected by
breach of the agreement but the
arbitrator cannot conduct a trial of any

act which amounted to an offence albeit
the same act may be connected with the
discharge of any function under the
agreement. Hence, those are not good

reasons for the High Court to axe down
the complaint at the threshold itself. The

investigating agency should have had
the freedom to go into the whole gamut
of the allegations and to reach a

conclusion of its own. Preemption of
such investigation would be justified only
in very extreme cases.”

19. In Rajesh Bajaj’s case, the appellant company was

a manufacturer and exporter of garments. The 5th

respondent approached the complainant for purchase of

readymade garments and induced the appellant to

believe that the 5th respondent would pay the price of the

said goods on receiving the invoice. The appellant

believed the complainant and dispatched the goods. But

the 5th respondent did not pay the entire outstanding

amount. According to the appellant, he came to know

::: Downloaded on – 09/06/2013 14:37:53 :::
AJN
30

later that the respondent had similarly duped several

persons to the tune of Rs.10 crores. According to the

appellant, the 5th respondent induced him to believe that

he was a genuine dealer but actually his intentions were

not clear. The High Court quashed the complaint on the

ground that the allegations disclose purely a commercial

transaction where seller did not pay the balance purchase

price and that there was nothing in the complaint to

indicate that the accused had dishonest or fraudulent

intention at the time of export of goods.

20. The Supreme Court set aside the High Court’s order.

The Supreme Court observed that it is not necessary for

the complainant to state in so many words that the

intention of the accused was dishonest. The Supreme

Court observed that the complainant had stated in the

body of the complaint that he was induced to believe that

the respondent would honour payment on receipt of

invoices, and the complainant later on realized that the

intention of the respondent was not clear. This would

::: Downloaded on – 09/06/2013 14:37:53 :::
AJN
31

prima facie make out a case for investigation. The

Supreme Court observed that the crux of the postulate is

the intention of the person who induces the victim and not

the nature of transaction. We may quote the relevant

observation of the Supreme Court.

“It may be that the facts narrated in the
present complaint would as well reveal a

commercial transaction or money
transaction. But that is hardly a reason
for holding that the offence of cheating

would elude from such a transaction. In
fact, many a cheatings were committed
in the course of commercial and also
money transactions.”

21. In our opinion the above judgments make it clear

that whether a complaint discloses a criminal offence or it

involves only a civil dispute depends on facts and

circumstances of each case. A complaint may have civil

profile but it may also have overwhelming criminal

overtones. In such case, a criminal court cannot shut its

doors to it. Because a complaint involves a commercial

transaction, it cannot be inferred that it contains a civil

::: Downloaded on – 09/06/2013 14:37:53 :::
AJN
32

dispute if ingredients of a criminal offence are present. It

is trite that in several commercial transactions, criminal

offences are committed. A case involving a simplicitor

dispute about quality and quantity of the goods received

and the amount of price to be paid could well be

described as a civil dispute in a given set of

circumstances. But where ingredients of cheating or

some such offence are evident from a bare reading of the

complaint, its criminal nature must be acknowledged.

Dishonest intention is a hallmark of a criminal complaint.

Dishonest intention must be present at the inception of

the offence. It must be expressly stated or indirectly

suggested in the complaint. It is possible that in a given

case, the complainant may later on realize that the

intention of the accused was not honest at the inception.

It may become evident on account of the subsequent

conduct of the accused. In such cases, investigation is

necessary. But subsequent conduct is not the sole test to

determine whether a complaint has civil or criminal

profile. It can support the case of the complainant that

::: Downloaded on – 09/06/2013 14:37:53 :::
AJN
33

the accused had dishonest intention at the inception of

the offence. Where there is an attempt to use a criminal

complaint to harass or terrorize a party with a view to

forcing it to settle a purely civil dispute such complaint

should not be allowed to be prosecuted. That would

amount to abuse of the process of the court. Criminal

complaint which is bereft of ingredient of an offence

cannot be allowed to be used as a tool to cut short time

consuming civil procedure. At the same time, it must be

remembered that the complainant does not have to state

verbatim the ingredients of the offence alleged. Basic

facts which disclose offence need to be stated. Presence

of an alternative remedy is not a good enough reason for

throwing the complaint overboard if it discloses criminal

offence, because the alternative forum may not be able to

conduct a trial and convict the accused of the offence. A

complaint can be quashed where the allegations made in

the complaint, even if they are taken at their face value

and accepted in their entirety do not prima facie

constitute any offence. For this purpose, the complaint

::: Downloaded on – 09/06/2013 14:37:53 :::
AJN
34

has to be examined as a whole, but without examining the

merits of the allegations. A complaint may be quashed

where it is a clear case of abuse of the process of the

court or is initiated with mala fides. The power to quash

the complaint should not be used to stifle a legitimate

prosecution. This power should be used sparingly and

with abundant caution.

22. We shall now proceed to examine the said complaint

in the light of the above principles. We, however, make it

clear that we have not examined the merits of the

allegations and all observations made by us are prima

facie observations made while deciding whether if

allegations made in the complaint are taken at their face

value, they prima facie constitute any offence or not.

23. The facts disclose that there was an agreement to

supply paper between the complainant company and the

accused company and initially the accused company was

making regular payments. This agreement is dated

::: Downloaded on – 09/06/2013 14:37:53 :::
AJN
35

2/4/2005. The balance amount of Rs.1,73,73,212/- was

outstanding from the accused till 22/12/2005 which ought

to have been paid before 22/1/2006. The accused

avoided to make the payment. These facts by themselves

may create an impression that this is a civil dispute. But

read in the context of other facts they prima facie disclose

a criminal offence. Accused 3 to 5 are closely related. It

is clearly stated in the complaint that though there was

no business and the accused had not paid money to the

suppliers, the accused purchased large quantity of paper.

They made the complainant believe that they had

purchased crores of rupees worth paper and to avoid

payment and to make a show of their so-called honest

intention the petitioner issued an authorization dated

3/2/2006 on the basis of which the complainant was to

receive the paper back. The authorization was not

honoured. The averment that the accused purchased the

paper though they had no business and had not paid their

suppliers; that they made the complainant believe that

they had purchased paper worth crores of rupees prima

::: Downloaded on – 09/06/2013 14:37:53 :::
AJN
36

facie make out a case of dishonest intention at the

inception of the offence. In our opinion, averments made

in the complaint expressly state that the accused had

mala fide intention at the inception of the offence and at

any rate they indirectly suggest so.

24. The averment pertaining to the authorization issued

by the petitioner which was not honoured is equally

important. It is stated in the complaint that when the

complainant went to Daman and met the 6th accused – the

Manager of the accused company for delivery of paper, he

refused to abide by the authorization. When he contacted

the petitioner on phone, the petitioner stated that he had

never consented for return of papers. The subsequent

conduct of the accused in issuing authorization which was

not honoured, of not paying the suppliers; of diverting

their funds in benami transactions, etc. fortify the

complainant’s case that the accused had dishonest

intention at the inception of the offence. Though

subsequent conduct is not the sole test to determine

::: Downloaded on – 09/06/2013 14:37:53 :::
AJN
37

whether there is dishonest intention, it is not irrelevant

(Hridaya Ranjan’s case). In Rajesh Bajaj’s case, the

Supreme Court has made it clear that it is not necessary

for the complainant to state in so many words that the

intention of the accused was dishonest. If the

complainant states in the complaint that he was induced

to believe that the accused would make the payment and

later on he realized that the intention of the accused was

not clear, it is a matter for investigation. The present

case is clearly covered by this observation.

25. It is also stated in the said complaint that the

accused who come from one family have diverted their

funds in Benami transactions. They have purchased

properties in the names of their relatives in Faridabad-

Gurgaon Road and formed another company by name M/s.

Aastha Agricultural Private Limited in Gauhati. The 5th

accused has shifted to Kota with his family after winding

up the units in Daman. All these facts stated in the said

complaint will have to be read together. The said

::: Downloaded on – 09/06/2013 14:37:53 :::
AJN
38

complaint has to be read as a whole (Indian Oil

Corporation’s case). Case of intention to cheat is prima

facie supported by these facts averred in the said

complaint.

26. Assuming that the facts stated in the said complaint

would as well reveal a commercial or money transaction,

that is hardly a reason for holding that the offence of

cheating would elude from it when ingredients of offence

are so clearly stated in the said complaint (Rajesh

Bajaj’s case).

27. We are informed that a civil suit is filed by the

complainant in the Delhi High Court. It is argued that the

said complaint must be quashed on this ground. In

Indian Oil Corporation’s case, the Supreme Court has

made it clear that a commercial transaction or a

contractual dispute, apart from furnishing a cause of

action for seeking remedy in civil law may also involve a

criminal offence. As the nature and scope of a civil

::: Downloaded on – 09/06/2013 14:37:53 :::
AJN
39

proceeding is different from a criminal proceeding, the

mere fact that the complaint relates to a commercial

transaction or breach of contract, for which a civil remedy

is available or has been availed, is not by itself a ground

to quash the criminal proceedings. The Supreme Court

has clarified that the test is whether the allegations in the

complaint disclose a criminal offence or not. We have

already stated that the said complaint discloses a criminal

offence. Pendency of a civil suit would not therefore

persuade us to quash the said complaint. Besides, in

Trisun’s case, the Supreme Court has made it clear that

an alternative civil remedy is not an effective substitute

for a criminal prosecution where the disputed act is an

offence. This submission is, therefore, rejected.

28. We have examined the said complaint in the light of

judgments cited by both sides and come to the conclusion

that the said complaint cannot be quashed. We are

unable to accept Mr. Pradhan’s contention that judgments

cited by him cover the present case. In Hridaya

::: Downloaded on – 09/06/2013 14:37:53 :::
AJN
40

Ranjan’s case, on facts, the Supreme Court came to a

conclusion that the case of presence of dishonest

intention at the inception was not made out expressly or

indirectly in the complaint. Such is not the case here. We

have already dealt with this issue. Hence, this judgment

is not applicable to the present case.

29.

In G. Sagar Suri’s case, the facts were gross.

There was an attempt to rope in members of a family

which was severely commented upon by the Supreme

Court. There was an attempt to browbeat the accused to

recover loan amount. The complaint was bereft of

particulars of dishonest intention. This judgment cannot

be applicable to the present case because the said

complaint contains the necessary particulars. Similarly, in

Alpic Finance’s case, the complaint was silent about

dishonest intention or fraud. On facts, the Supreme Court

noticed that there was an oblique motive of causing

harassment to the accused. Facts of Alpic Finance’s

case are not comparable to the facts which are before us.

::: Downloaded on – 09/06/2013 14:37:53 :::

AJN
41

Hence, the said judgment does not cover the present

case.

30. In Ajay Mitra’s case, the Supreme Court noticed

that the appellants/accused were not in the picture when

the offence was committed and therefore the essential

ingredient of guilty intention was lacking. In this case,

prima facie, the accused were on the scene right from the

beginning. Hence, reliance placed on this judgment is

misplaced. Similarly, in Vir Prakash’s case, the

Supreme Court was of the view that the allegations in the

complaint did not disclose the ingredients of criminal

breach of trust. There were vague allegations of

subsequent conduct. In this case, as already stated by us

the said complaint sets out all the particulars with

sufficient clarity. It is, therefore, not possible for us to

apply the ratio of this judgment to the present case.

31. This takes us to the case of the petitioner that the

said complaint deserves to be quashed in view of the

::: Downloaded on – 09/06/2013 14:37:53 :::
AJN
42

settlement between the parties. It is not possible for us to

accept the case of settlement because the complainant is

seriously disputing the alleged settlement. It is stated in

the petition that on 8/5/2006, since the dispute was

settled the 3rd accused filed an affidavit before the Chief

Judicial Magistrate, Daman, stating that he was aware

about his liability as per the agreement and he will

respect it.

It is further stated that on 8/5/2006, the

representative of the complainant-company Mr. Pradeep

Gupta executed a pursis in the court saying that since the

accused had accepted the liability “the prosecution may

be disposed, even though civil liability is not affected”.

Copy of the affidavit and pursis are annexed to the

petition. Prima facie, it is difficult to accept this story.

The complainant has filed affidavit denying this story. As

stated by him, the pursis is not signed by the petitioner.

It is stated to be signed by the 3rd accused. According to

the complainant, he had not given authority to Mr.

Pradeep Gupta to file a pursis on behalf of the

complainant company. In such circumstances, the

::: Downloaded on – 09/06/2013 14:37:53 :::
AJN
43

compromise theory cannot be accepted.

32. In Nikhil Merchant’s case, the Supreme Court

observed that in case of a dispute which has overtones of

a civil dispute with certain criminal facets, if there is

compromise between the parties, the FIR can be quashed

because the continuance of the same would be a futile

exercise. There can be no dispute about this proposition

and if the parties had, in fact, settled their disputes, we

would have considered the prayer for quashing the said

complaint. But, since there is a serious dispute about the

petitioner’s contention that there was any compromise,

and it is alleged that the person who allegedly signed the

pursis had no authority to do so, in our writ jurisdiction,

we are unable to decide whether there was compromise

or not. Consequently, prayer for quashing cannot be

entertained. Nikhil Merchant’s case does not help the

petitioner.

33. Before closing, we must refer to the judgment of the

::: Downloaded on – 09/06/2013 14:37:53 :::
AJN
44

Supreme Court in T. T. Vengama Naidu’s case. The

appellant therein had filed a private complaint against the

respondents which was sent for investigation under

Section 156(3) of the Code. Criminal case was registered

under Sections 464, 423, 420 read with Section 34 of the

IPC. Investigation was in progress. On a petition filed

under Section 482 of the Code, the High Court quashed

the complaint.

The High Court considered whether

offence at all, was committed. The Supreme Court set

aside the High Court’s order by observing that whether

offences were made out could not have been examined by

the court at that stage as the investigation was pending.

The court has only to see whether ingredients of the

offence are present or not. In this case, the investigation

is in progress. This is not a case where if the allegations

made in the said complaint are taken at their face value,

they do not prima facie disclose any offence. Ingredients

of cheating are very much present. It is not possible to

hold, at this stage, that the said complaint is filed with

mala fide intention to wreak vengeance. Power under

::: Downloaded on – 09/06/2013 14:37:53 :::
AJN
45

Section 482 cannot be used to stifle a legitimate

investigation based on facts prima facie indicating

commission of an offence such as those which are averred

in the said complaint. In the circumstances, bearing in

mind the principles laid down by the Supreme Court in a

long line of judgments that power of quashing a complaint

under Section 482 of the Code has to be used sparingly

and with great care and caution and in exceptional cases

where the complaint is bereft of the ingredients of the

offence alleged, we reject the petition.

[SMT. RANJANA DESAI, J.]

[R.G. KETKAR, J.]

::: Downloaded on – 09/06/2013 14:37:53 :::