High Court Patna High Court

Kamal Lata Singh vs State Of Bihar on 18 August, 2010

Patna High Court
Kamal Lata Singh vs State Of Bihar on 18 August, 2010
Author: Akhilesh Chandra
                CRIMINAL MISCELLANIOUS No.15320 OF 2005

                                *******

In the matter of an application under section 482 of the Code
Of Criminal Procedure.

*******

KAMAL LATA SINGH———————PETITIONER

Versus

1. STATE OF BIHAR,

2. RAM CHANDRA KUMAR. ———–0PP.PARTY

*******

For the Petitioner : M/s Ashwani Kr. Singh, Radha
Mohan Singh & Pankaj Kr.

Singh

For the State : Mr. Uma Shanker Pd. Singh,
APP

For the Informant : Mr. Mahendra Thakur
Opp.Party no.2
*******

PRESENT

THE HON’BLE MR. JUSTICE AKHILESH CHANDRA

Akhilesh Chandra, J. Heard Sri Ashwani Kr. Singh, learned

counsel for the petitioner, Sri U.S.P Singh, learned

Additional Public Prosecutor for the State, and Sri

Mahendra Thakur, for Opposite Party no.2.

2. This is an application under section 482 of
2

the Code of Criminal Procedure seeking quashing of

order dated 02nd March, 2005 passed by the Chief

Judicial Magistrate, Purnia, taking cognizance for the

offences under Sections 406, 420 and 120B of the

Indian Penal Code in Khazanchi Hat P.S. Case no. 229

of 1999.

3. The relevant short admitted facts of this

case is that opposite party no.2 filed Complaint Case

no. 730 of 1999 in the Court of Chief Judicial

Magistrate, Purnia on basis whereof Khazanchi Hat P.S.

Case no.229 of 1999 was instituted. In the complaint

petition, which forms part of first information report, it

is stated that the complainant was in search of suitable

land to construct house for his residence, accordingly,

house under construction of the petitioner was selected

and the parties entered into an oral agreement for rupees

two lacs and one thousand. Rupees fifty thousand was

paid to the accused persons in cash followed by deposit

of a sum of rupees one lac in the Bank account of the

accused who delivered the possession with a direction

to complete the construction and start residing therein.
3

The complainant towards completion of construction

invested rupees ninety thousand and further invested

rupees twenty thousand eight hundred in a function of

griha pravesh and thereafter started residing therein.

But, inspite of requests accused persons refused to

execute sale deed in favour of the complainant and also

started threatening etc. to get the house vacated. The

complainant realized that intention of the opposite party

petitioner is to digest the money advanced but do

nothing more towards transfer of the land with house.

The Police refused to lodge case finding the same

related with land. Consequently the complain was filed

which was sent to concerned Police Station under

Section 156(3) of the Code of Criminal Procedure and

after investigation Police submitted charge sheet.

Cognizance was taken giving rise to instant case.

4. It is further relevant to mention that earlier

also the petitioner invoked jurisdiction of this Court by

filing Cr.Misc. no. 28943 of 1999 which was dismissed

by order dated 19.7.2000 with the following relevant

observation:

“Learned counsel for the petitioners
4

submitted that even on the face of the F.I.R. no
offence whatsoever is made out. It appears
that the matter is still under investigation.

The prayer of the petitioners at this stage,
therefore, is premature as the Police may not
file charge sheet against them. The petitioners
in that view of the matter, may raise the
questions after submission of final form. This
application is, therefore, dismissed at this
stage.”

5. Learned counsel for the petitioner

submitted that the case is outright of a civil nature and

there is no averment in the complaint petition attracting

any criminal offence. The learned counsel further

placed reliance upon Bhajan Lal’s case besides the case

of Murari Lal Gupta V. Gopi Singh; (2005) 13 SCC

699, and Anil Mahajan V. Bhor Industries Ltd. :

(2005) 10 SCC 228, and Uma Shankar Gopalika V.

State of Bihar; (2005) 10 SCC 336.

6. Learned counsel for opposite party no.2

and learned Additional Public Prosecutor both tried to

support the impugned order and submitted that the

matter may be considered by the trial court at the time

of hearing on the point of charge or at any appropriate

stage but neither impugned order nor the first
5

information report deserve any interference. The case

instituted against the petitioner, as stated, is nothing but

out come of alleged non-performance of the contract, if

any, entered into between the complaint and the accused

person, that is the petitioner here, partly performing the

agreement. On behalf of the complainant side majority

of the consideration, as alleged, has been paid to the

accused person, the owner of the subject matter of the

case. Who, in compliance, delivered possession to the

complainant, who, as stated, reside with the family in

the house. The only things remains after the agreement

is taken to be true execution of the sale deed by the

accused persons on receipt of the remaining part of

consideration, if any.

7. The case appears to be squarely covered

under the decision of Apex Court in Murari Lal

Gupta (Supra) wherein in paragraph 6 it has been held:

“We have perused the pleadings of the
parties, the complainant and the orders of the
learned Magistrate and the Sessions Judge.
Having taken into consideration all the material
made available on record by the parties and
after hearing the learned counsel for the
parties, we are satisfied that the criminal
proceedings initiated by the respondent against
the petitioner are wholly unwarranted. The
6

complaint is an abuse of the process of the
court and the proceedings are, therefore, liable
to be quashed. Even if all the averments made
in the complaint are taken to be correct, yet the
case for prosecution under Section 420 or
Section 406 of the Penal Code is not made out.
The complaint does not make any averment so
as to infer any fraudulent or dishonest
inducement having been made by the petitioner
pursuant to which the respondent parted with
the money. It is not the case of the respondent
that the petitioner does not have the property
or that the petitioner was not competent to
enter into an agreement to sell or could not
have transferred title in the property to the
respondent. Merely because an agreement to
sell was entered into which agreement the
petitioner failed to honour, it cannot be said
that the petitioner has cheated the respondent.
No case for prosecution under Section 420 or
Section 406 IPC is made out even prima facie.
The complaint filed by the respondent and that
too at Madhepura against the petitioner, who is
resident of Delhi, seems to be an attempt to
pressurize the petitioner for coming to terms
with the respondent.”

8. Two other decisions of the Apex Court in

the cases of Anil Mahajan (Supra) and Uma

Shankar Gopalika (Supra) also states almost same

principle.

9. In view of the above, the impugned order

and the first information report are hereby quashed.

This application is allowed without affecting liberty of

the complainant to agitate his claim before appropriate
7

authority.

(Akhilesh Chandra, J.)

Patna High Court,
The 18th August, 2010.

AAhmad/(N.A.F.R.)