Allahabad High Court High Court

Pradeep Kumar Jaiswal vs State Of Up And Anr. on 10 April, 2008

Allahabad High Court
Pradeep Kumar Jaiswal vs State Of Up And Anr. on 10 April, 2008
Author: A Saran
Bench: A Saran


JUDGMENT

Amar Saran, J.

1. Heard learned Counsel for the applicant, learned Counsel for opposite party No. 2 and learned AGA.

2. This application under Section 482 Cr.P.C. has been filed for quashing criminal proceedings in Complaint Case No. 516 of 2005 (Kanta Rani v. Rajeev Kumar and Ors.), pending in the court of JM I, Allahabad, under Sections 420/114 IPC, PS Attarsuiya, District Allahabad.

3. Essentially, the allegations in the complaint dated 10.8.1994 filed by Smt. Kanta Rani were that her mother, Smt. Durga Devi, was residing with her after the death of her father, and out of her streedhan she had purchased house No. 112/41, Meerapur, in Allahabad city. However, her brothers, Trilok Chand and Kishori Lal in conspiracy with P.K. Jaiswal, the applicant, and Suresh Bhagat, who were described as crafty persons, got a family settlement dated 22.4.1993 manufactured in which the forged thumb impression of Smt. Durga Devi was shown, when she had not affixed her thumb impression on the said document. On the basis of that allegedly forged family settlement, half of the house aforesaid was sold to Rajeev Kumar and Satish Kumar, the purchasers. A civil suit was also filed by Smt. Durga Devi against the purchasers, the alleged sellers Trilok Chand and others for an injunction that they should not interfere with her possession over the said property.

4. On the basis of the said complaint and the statement of the complainant under Section 200 Cr.P.C. and the statements of the witnesses Vinod Kumar and Mohd. Haneef under Section 202 Cr.P.C., who supported the aforesaid version in the complaint, the order dated 19.9.1994 was passed by JM-II, Allahabad, issuing process against Rajeev Kumar, Satish Kumar, the applicant P.K. Jaiswal, Suresh Bhagat and Trilok Chand under Sections 420/114 IPC.

5. Applications dated 13.11.2005 and 8.3.1996 were moved by the accused persons for recalling the said summoning order dated 19.9.2004 and the applications were partly allowed by the JM-II, Allahabad, by an order dated 30.10.1998, observing that as the crucial witness Smt. Durga Devi had not been examined, hence the said order be recalled and that Smt. Durga Devi may be produced in the Court for her statement under Section 202 Cr.P.C. on 30.11.1998. Thereafter, it appears that the statement of Smt. Durga Devi was recorded. Once again, the ACJ/JM, Court No. 7, Allahabad, passed an order dated 28.10.2005 summoning the aforesaid accused persons under Sections 420/114 IPC after recording the statement of Smt. Durga Devi, PW 4, under Section 202 Cr.P.C.

6. On the basis of the said complaint and the statement of the complainant under Section 200 Cr.P.C. and the statements of the witnesses Vinod Kumar and Mohd. Haneef under Section 202 Cr.P.C., who supported the aforesaid version in the complaint, the order dated 19.9.1994 was passed by JM-II, Allahabad, issuing process against Rajeev Kumar, Satish Kumar, the applicant P.K. Jaiswal, Suresh Bhagat and Trilok Chand under Sections 420/114 IPC.

7. Learned Counsel for the applicants submits that civil proceeding had been initiated on the basis of the family settlement and even the names of the purchasers Rajeev Kumar and Satish Kumar had been entered in the Nagar Mahapalika, Allahabad, hence criminal proceedings ought not to be initiated in such matters. In this regard the Apex Court’s decision in Trisuns Chemical Industry v. Rajesh Agarwal and Ors. may be referred wherein it has been held that simply because an act involves civil liability, is not sufficient to denude it of its criminal outfit if the circumstances also suggest commission of a criminal offence. Therefore, if the thumb-impression of Smt. Durga Devi on the alleged family settlement is forged, and on the basis of the said forged settlement a property is transferred and mutation is effected, merely because IN civil proceedings steps have been taken in respect of the said deed will not be sufficient to take out the matter from the purview of the criminal jurisdiction if the facts and circumstances also disclose the commission of a criminal offence. Moreover, these are all facts which have to be probed during trial after evidence is led by the parties.

8. One other submission was made relying on the decision of the single Judge of the Punjab and Haryana High Court in Attar Chand v. State of Punjab 1986 Cri.L.J. 1034 for the proposition that criminal proceedings against the applicant, who was a marginal witness, were quashed. In that case, it was observed by the single Judge that there was no evidence for showing the connection between the accused-executor of the sale-deed and the advocate, who was the marginal witness, and it could not be held in the circumstances of that case that the advocate, the marginal witness, was a party to the conspiracy.

9. In the present case, specific allegations were made against the applicant also in the complaint that the accused, Rajeev Kumar, and Satish Kumar, were anti-social persons, who were close associates of the applicant, PK Jaiswal and another co-accused Suresh Bhagat, who became marginal witnesses of the sale-deed. Now, in my view, it will be for the trial court to determine whether the applicant and Suresh Bhagat, who were marginal witnesses, were in the know of the things and they have wrongly identified an impostor woman to be Smt. Durga Devi as the person who had effected her thumb-impression to the family settlement. This matter cannot be determined in this application under Section 482 Cr.P.C.

10. Learned Counsel for the applicant drew my attention to paragraphs 36 and 48 of the affidavit to the application wherein it is mentioned that the learned Magistrate directed Smt. Durga Devi to produce the family-settlement dated 22.4.1993 by an order dated 24.8.1999. However, learned Counsel for opposite party No. 2 has drawn my attention to paragraph 39 of the counter affidavit wherein it is mentioned that the aforesaid order was modified on 15.2.2005 and 10.2.2005 and the accused persons, namely Rajeev Kumar and Satish Kumar and Trilok Chand were directed to produce the original document (family-settlement).

11. Also, I think the said modified order appears to be more logical because if certain persons are claiming benefit under a family-settlement for transfer of a property, it is more likely that the original document will be in possession of the persons claiming that benefit, rather than in the possession of the person (Smt. Durga Devi) who is claiming the same to be forged. Therefore, because until that stage, the said original document was not on record, could not provide a ground for quashing the criminal proceedings and the Magistrate has rightly observed in the modified order, certified copy of which has been produced in the Court, that if the accused are unable to produce the same, an adverse inference will be drawn against them.

12. It was further submitted by the learned Counsel for opposite party No. 2 that the two purchasers of the property, Satish Kumar and Rajeev Kumar, and one marginal witness have preferred Crl. Misc. Application No. 15212 of 2006 and Crl. Misc. Application No. 15188 of 2006 before this Court in which an order was passed on 29.6.2007 by a single Judge after examining the cases, inter alia, on merits, that no case for quashing the charge-sheet was made out.

13. However, relying on a decision of the Apex Court in Rajendra Prasad v. Bashir and Ors. , Hon. Vinod Prasad, J., who passed the earlier order had also imposed costs on the applicants of Rs. 20,000/- each because in his view after getting a criminal revision dismissed as not pressed, the applicants had wrongly filed an application under Section 482 Cr.P.C. Learned Counsel for the applicant has placed reliance on S.M.S. Pharmaceuticals Ltd. v. Neeta Bhalla and Anr. for the proposition that this case has overruled the proposition in the case of Rajendra Prasad v. Bashir and Ors. (supra) . I do not think that this proposition is well-founded because the said authority has distinguished the proposition in Rajendra Prasad v. Bashir and Ors., and held that the second application under Section 482 Cr.P.C. was maintainable in that case because the matter had been referred to a larger Bench. But as that is not the controversy involved in the present case, because there is no averment that any criminal revision was got dismissed and thereafter this application under Section 482 Cr.P.C. was moved, this Court is not engaging itself in consideration of this argument any further.

14. However, learned Counsel for the complainant, in his counter affidavit, has filed an order of the Apex Court showing that the appeal preferred from the order of Hon’ble Vinod Prasad, J. has been dismissed in limine by the Apex Court in Spl. Leave Appeal (Crl.) No. 4175 of 2007 on 29.10.2007. He has contended that the judgment and observations had become final. The learned Counsel for the applicant, on the other hand, argued that a review application has been filed against the said order. Learned Counsel for the applicant also drew my attention to another decision of the Apex Court in K.s. Krishnaswamy and Ors. v. Union of India and Anr. (2006) 13 SCC 215, for the proposition that simply because a special appeal arising from an order of the High Court is dismissed by the Supreme Court, there is no merger of the order of the High Court. I agree that there is no question of merger of the High Court’s order in the Supreme Court’s order. As I have pointed out and has also been indicated by Hon. Vinod Prasad, J. in his judgement when he dealt with the matter on merits that a prima facie case that the applicants before him had conspired with the other accused for forging the family-settlement and this view had only been approved by the Apex Court when it had dismissed the Special Leave Petition against the order passed by Hon’ble Vinod Prasad, J. on 29.10.2007. However, whether there is a complicity of the applicant and the other accused in commission of any offence can only be examined in depth in the trial court and not in the present application under Section 482 Cr.P.C.

15. Therefore, there is no ground for quashing the criminal proceedings against the applicant.

16. In the result, there is no force in this application and it is rejected. Interim order, if any, is vacated. The trial court is directed to proceed expeditiously in the matter considering that the matter is pending since 1994.

17. The observations made hereinabove have been made only for the disposal of this application and will not bind the trial court and prejudice the applicant to take any defences that they chose during the trial.

18. There is no order as to costs.