Supreme Court of India

Poonam Chand Jain & Anr vs Fazru on 28 January, 2010

Supreme Court of India
Poonam Chand Jain & Anr vs Fazru on 28 January, 2010
Author: Ganguly
Bench: G.S. Singhvi, Asok Kumar Ganguly
                                                             REPORTABLE

             IN THE SUPREME COURT OF INDIA
             CRIMINAL APPELLATE JURISDICTION

           Criminal Appeal No.203 of 2010
(@ SPECIAL LEAVE PETITION (CRL.) NO.1812 OF 2009 )


Poonam Chand Jain and Another                ..Appellant(s)

                          - Versus -

Fazru                                       ..Respondent(s)


                       J U D G M E N T

GANGULY, J

1. Leave granted.

2. Assailing the judgment of High Court dated

05.02.2009 rendered in Criminal revision No.

552/2000 this appeal was filed.

3. The main contention of the appellants before

this Court is that without any colour of right

the respondent herein repeatedly filed

complaints on same facts and the High Court

without proper appreciation of the facts and
1
the legal position allowed the revision

petition of the respondent and caused a grave

failure of justice.

4. The material facts are that a complaint was

filed by the respondent in the court of

judicial Magistrate 1st Class, Nuh on or about

10.06.1992 alleging therein that the appellants

who own and possess his own house at Faridabad

came into contact with the respondent and

ultimately won the confidence of the

respondent. In the complaint it was alleged

that the respondent is an illiterate, innocent

person with a poor village background and he

was induced to purchase some land at village

Mohammedpur for and on behalf of the

appellants. Thus the respondent entered into an

agreement to sell different plots of land of

about 60 acres at Mohammedpur village.

5. The said complaint further alleges that various

sale deeds were executed and registered and
2
respondent was given the impression that those

deeds were registered in the names of

appellants and the respondent jointly.

6. It is further alleged that the respondent was

asked to put his thumb impression on the sale

deeds and he was further assured that the land

situated in village Mohammedpur, Nuh will be

transferred in their joint names of appellants

and the respondent.

7. According to the complaint, fraud was thus

played on the respondent by the appellants and

when the respondent realized the same he

allegedly filed a complaint in Chhitranjan Park

police Station on 28.06.1991 but that police

station failed to take any action inter alia on

the ground that the entire thing took place

beyond their territorial jurisdiction.

8. The further case in the complaint is that the

respondent wanted to file complaint before
3
local police station but as the police failed

to take any step, the complaint was filed

before the Magistrate complaining of offences

under Sections 420/120B/426 IPC.

9. On such complaint the matter was taken up by

the Judicial Magistrate Ist Class, Nuh and

ultimately after a detailed analysis of factual

and legal position, the Judicial Magistrate Ist

Class came to a conclusion on 13.01.1994 to the

following effect:

“Thus the whole story of the complainant
is bundle of falsehood and is liable to be
discarded forthwith without going further
in the investigation of the allegations.
Hence the complaint is dismissed u/s 420
IPC also qua accused no. 1. Record be
consigned.”

10. Challenging the order of the Magistrate, a

revision petition was filed in the High Court

of Punjab and Haryana by the respondent. The

said revision petition was also dismissed by

order dated 12.02.1996 and while dismissing the

4
petition the High Court recorded the following

finding:

“Having gone through the judgment of the
trial court and hearing counsel for the
parties, I am of the view that the case is
not for interference. Dismissed.”

11. High Court’s finding was not challenged and

attained finality. It may be noted that

respondent also filed a civil suit on inter

alia the same allegations. The said Civil Suit

was numbered as 599/92 and was dismissed for

default by the learned Civil Judge, Junior

Division, Nuh.

12. The said order of dismissal of the suit became

final since no attempt was made to challenge

the same.

13. In the meantime, the appellants filed several

suits some of which were filed by several

companies against the respondent for permanent

injunction and other relief. These suits were

numbered as follows:

5

“(i) Suit No. 241/89 filed by M/s. SPML
India Ltd along with Suman Malik, w/o
Balkishan / Usman Absul Rahim & Hanif v.
Fazru s/o Bher Khan and Rahim Bux s/o Shri
Kaho Khan

(ii) Suit No.242/89 dated 28.11.1989 title
M/s. SPML India Limited and others vs.
Fazru and others.

(iii) Suit No.243/89 dated 21.11.1989
title Poonam Chand Sethi and other vs.
Fazru and others.

(iv) Suit No.244/89 title M/s. SPML India

Limited vs. Fazru and others.”

14. All the suits which were filed against

respondent were clubbed as common questions

were involved and there was an analogous

hearing.

15. All the four suits succeeded with costs and

defendants including the respondents were

prevented from the dispossessing the plaintiff

over the suit land except in the process

established by law. Before passing the final

6
decree the Civil Court came to the following

finding:

“23. From the oral as well as documentary
evidence led by the plaintiffs, it is
proved that the plaintiffs have purchased
the suit land from its original owners and
Usman, Hanif and Abdul Rahim are in
cultivating possession of the suit land as
a lessee. The defendant no.1 has himself
admitted that he is not in possession of
the suit land. The defendant no.2 has
already admitted the claim of the
plaintiffs. Therefore, it is concluded
that the plaintiffs are entitled to the
decree of permanent injunction as prayed
for. Hence, this issue is decided in
favour of the plaintiffs and against the
defendants.”

16. The aforesaid decree passed on 27.10.1997 was

not challenged by the respondent and therefore

become final.

17. After the civil suits were decreed on 24.10.97,

just a month thereafter on 25.11.97 another

complaint was filed by the respondent in the

Court of Judicial Magistrate on virtually the

same facts. In fact, paragraphs 4, 6, 7 and 9

of the subsequent complaint has a striking

7
similarity with the previous one. It may be

mentioned that in the second complaint the fact

of filing of the first complaint and its

dismissal was totally suppressed.

18. On such complaint the Magistrate passed an

order summoning the appellants 1 and 2.

Challenging the said order of summoning the

appellants, the appellants moved a criminal

revision before the Court of Additional

Sessions Judge, Gurgaon and the Additional

Sessions Judge, Gurgaon allowed the revision

and the summoning order was set aside by an

order dated 9.7.99. Against that order the

respondent moved a criminal revision being

Criminal Revision No.552 of 2000 before the

High Court and the Hon’ble High Court reversed

the order passed by the Additional Sessions

Judge and directed the appellants to appear

before the trial Court where appellants were

given liberty to raise all the points and seek

8
reconsideration of the order in accordance with

Section 245 of Criminal Procedure Code.

19. Against that order the appellants filed a

special leave petition before this Court

wherein leave was granted and it was numbered

as Criminal Appeal No.371/04.

20. In the said criminal appeal this Court remanded

the matter to the High Court for recording

positive finding on relevant issues. This

Court while remanding the matter was of the

opinion that High Court has not considered the

legality of the order directing issuance of

summon keeping in view the law laid down by

this Court. The exact directions given by this

Court in its concluding portion vide order

dated 15.10.04 in the aforesaid criminal appeal

is as follows:

“As the High Court has not considered the
legality of the order directing issuance
of process keeping in view the law laid
down by this Court, we feel it would be
proper to remit the matter to the High
9
Court to record positive findings on the
relevant issues”.

21. After the matter was remanded to the High

Court, the High Court passed the impugned

judgment holding therein that the Magistrate’s

order dated 9.1.99 whereby the appellants have

been summoned is restored and the appellants

were asked to face trial.

22. In the background of these facts, the question

which crops-up for determination by this Court

is whether after an order of dismissal of

complaint has attains finality, the complainant

can file another complaint on almost identical

facts without disclosing in the second

complaint the fact of either filing of the

first complaint or its dismissal.

23. Almost similar questions came up for

consideration before this Court in the case of

Pramatha Nath Talukdar and another vs. Saroj

Ranjan Sarkar – (AIR 1962 SC 876). The majority
10
judgment in Pramatha Nath (supra) was delivered

by Justice Kapur. His Lordship held that an

order of dismissal under Section 203 of the

Criminal Procedure Code (for short `the Code’)

is, however, no bar to the entertainment of a

second complaint on the same facts but it can

be entertained only in exceptional

circumstances. This Court explained the

exceptional circumstances as (a) where the

previous order was passed on incomplete record

(b) or on a misunderstanding of the nature of

the complaint (c) or the order which was passed

was manifestly absurd, unjust or foolish or (d)

where new facts which could not, with

reasonable diligence, have been brought on the

record in the previous proceedings. This Court

made it very clear that interest of justice

cannot permit that after a decision has been

given on a complaint upon full consideration of

the case, the complainant should be given

another opportunity to have the complaint

enquired into again. In paragraph 50 of the
11
judgment the majority judgment of this Court

opined that fresh evidence or fresh facts must

be such which could not with reasonable

diligence have been brought on record. This

Court very clearly held that it cannot be

settled law which permits the complainant to

place some evidence before the Magistrate which

are in his possession and then if the complaint

is dismissed adduce some more evidence.

According to this Court such a course is not

permitted on a correct view of the law. (para

50, page 899)

24. This question again came up for consideration

before this Court in Jatinder Singh and others

vs. Ranjit Kaur – (AIR 2001 SC 784). There

also this Court by relying on the principle in

Pramatha Nath (supra) held that there is no

provision in the Code or in any other statute

which debars complainant from filing a second

complaint on the same allegation as in the

first complaint. But this Court added when a
12
Magistrate conducts an enquiry under Section

202 of the Code and dismisses a complaint on

merits a second complaint on the same facts

could not be made unless there are `exceptional

circumstances’. This Court held in para 12 if

the dismissal of the first complaint is not on

merit but the dismissal is for the default of

the complainant then there is no bar in the

filing a second complaint on the same facts.

However if the dismissal of the complaint under

Section 203 of the Code was on merit the

position will be different. Saying so, the

learned Judges held that the controversy has

been settled by this Court in Pramatha Nath

(supra) and quoted the observation of Justice

Kapur in paragraph 48 of Pramatha Nath

(supra):-

“……An order of dismissal under S. 203,
Criminal Procedure Code, is, however, no
bar to the entertainment of a second
complaint on the same facts but it will be
entertained only in exceptional
circumstances, e.g., where the previous
order was passed on an incomplete record
or on a misunderstanding of the nature of
the complaint or it was manifestly absurd,
13
unjust or foolish or where new facts which
could not, with reasonable diligence, have
been brought on the record in the previous
proceedings have been adduced. It cannot
be said to be in the interest of justice
that after a decision has been given
against the complainant upon a full
consideration of his case, he or any other
person should be given another opportunity
to have his complaint enquired into……”

25. Again in Mahesh Chand vs. B. Janardhan Reddy

and another – (2003) 1 SCC 734, a three Judge

Bench of this Court considered this question in

paragraph 19 at page 740 of the report. The

learned Judges of this court held that a second

complaint is not completely barred nor is there

any statutory bar in filing a second complaint

on the same facts in a case where a previous

complaint was dismissed without assigning any

reason. The Magistrate under Section 204 of the

Code can take cognizance of an offence and

issue process if there is sufficient ground for

proceeding. In Mahesh Chand (supra) this Court

relied on the ratio in Pramatha Nath (supra)

and held if the first complaint had been

dismissed the second complaint can be
14
entertained only in exceptional circumstances

and thereafter the exceptional circumstances

pointed out in Pramatha Nath (supra) were

reiterated.

26. Therefore, this Court holds that the ratio in

Pramatha Nath (supra) is still holding the

field. The same principle has been reiterated

once again by this Court in Hiralal and others

vs. State of U.P. & others – AIR 2009 SC 2380.

In paragraph 14 of the judgment this Court

expressly quoted the ratio in Mahesh Chand

(supra) discussed hereabove.

27. Following the aforesaid principles which are

more or less settled and are holding the field

since 1962 and have been repeatedly followed by

this Court, we are of the view that the second

complaint in this case was on almost identical

facts which was raised in the first complaint

and which was dismissed on merits. So the

second complaint is not maintainable. This
15
Court finds that the core of both the

complaints is the same. Nothing has been

disclosed in the second complaint which is

substantially new and not disclosed in first

complaint. No case is made out that even after

the exercise of due diligence the facts alleged

in the second complaint were not within the

application of the first complainant. In fact

such a case could not be made out since the

facts in both the complaints are almost

identical. Therefore, the second complaint is

not covered within exceptional circumstances

explained in Pramatha Nath (supra). In that

view of the matter the second complaint in the

facts of this case, cannot be entertained.

28. Unfortunately, the High Court fell into an

error in not appreciating the legal position in

its correct perspective while allowing the

revision petition of the respondent. The order

passed by the High Court in revision

16
jurisdiction cannot be sustained and is

quashed. This appeal succeeds.

29. There shall be no order as to costs.

………………….J.

(G.S SINGHVI)

…………………..J.

(ASOK KUMAR GANGULY)

New Delhi
January 28, 2010

17