High Court Punjab-Haryana High Court

Shashi Chhabra And Others vs Sublime Chit Fund Company Private … on 10 December, 2008

Punjab-Haryana High Court
Shashi Chhabra And Others vs Sublime Chit Fund Company Private … on 10 December, 2008
           Criminal Misc. No. 13732-M of 2008.
                       -1-

In the High Court of Punjab and Haryana at Chandigarh.

                         Criminal Misc.No.13732-M of 2008.

                         Date of decision:10.12.2008.

Shashi Chhabra and others.

                                                 ...Petitioners.

            Versus

Sublime Chit Fund Company Private Limited.

                                                 ...Respondent.

            ...

Coram:      Hon'ble Mr. Justice K. C. Puri.

            ...

Present;    Mr. Pankaj Bhardwaj Advocate for the petitioners.

            Mr.Pardeep Rajput Advocate for the respondent.

            ...

K. C. Puri, J.

Judgment.

In this petition, the prayer of the petitioners is for

quashing complaint dated 3.4.2007, bearing No.20/10.4.2007,

pending in the Court of Ms.Lakhwinder Kaur, Judicial Magistrate

Ist Class, Amritsar, Annexure P-6 and the subsequent summoning

order dated 4.12.2007, Annexure P-7, passed by the said Court.

Criminal Misc. No. 13732-M of 2008.

-2-

          Concisely,       the     facts    of   the   case   are   that

respondent/complainant           filed a complaint under Sections

406/420/506/34 IPC, Annexure P-6, against the petitioners on the

allegations that they approached the complainant Company for

availing financial assistance for promoting their business and

house hold requirements. The Company after taking surety of

Shashi Chhabra, Vijay Chhabra and Prabhjot Singh, advanced loan

of Rs.6,00,000/- to the accused on 26.6.2001. The accused persons

assured to repay the said amount to the complainant within a short

span of time along with interest at simple rate of 18% per annum.

The accused executed loan documents, a voucher dated 26.6.2001,

demand promissory note and receipt dated 26.6.2001, surety bond

dated 26.6.2001, personal statement and declaration by Shashi

Chhabra, personal statement and declaration by Vijay Chhabra by

putting their signatures and thumb impressions on the documents

for due payment of the said amount along with interest.

It has further been averred that the accused gave

assurance and took liability of the repayment of the loan amount

received by them. On the surety of accused, the complainant

Company advanced the amount to the accused and the accused

received the amount with the connivance of each other.

Criminal Misc. No. 13732-M of 2008.

-3-

In the presence of complainant, the accused persons

received the amount of Rs.6 lacs in cash and accused Shashi

Chhabra, Vijay Chhabra put cash currency notes in two bags and

after that the accused persons took away money to their home. The

accused made part payment towards monthly interest of Rs.9,000/-

per month. The said payment was made through cheques by Shashi

Chhabra, Vijay Chhabra. The accused did not pay the principal

amount inspite of repeated demands and also stopped making

payment of interest after April, 2004. In January, 2007, the accused

flatly refused to repay any amount to the complainant.

It has further been alleged that the accused persons by

false persuasions, assurance and promises under inducement

received the said amount from the complainant. The accused also

undertook to repay the said amount in a short span of time but they

failed to repay the same. The accused have,thus, breached the trust

of complainant and have committed criminal breach of contract.

They have caused wrongful loss to the complainant. They have

also cheated and defrauded the company with mala fide and

ulterior motive and intention.

Ms.Lakhvinder Kaur, Judicial Magistrate Ist Class,

Amritsar vide impugned order dated 4.12.2007, Annexure P-

Criminal Misc. No. 13732-M of 2008.

-4-

7,ordered the summoning of the accused to stand trial for an

offence punishable under Section 420 IPC.

The petitioners have sought quashing of the complaint

dated 3.4.2007, Annexure P-6, and summoning order dated

4.12.2007, Annexure P-7, on various grounds which will be dealt

with in the later part of the judgment.

Powers under Section 482 Cr.P.C can be invoked in

case the allegations taken on their face value make out a case for

proceeding criminally. Law has been enunciated in State of

Haryana and others v. Ch.Bhajan Lal and others, AIR 1992

Supreme Court 604 in which it has been held as under:-

“1) 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.

2. Where the allegations in the First Information Report

and other materials, if any, accompanying the F.I.R do

not disclose a cognizable offence, justifying an

investigation by police officers under S.156(1) of the

Code except under an order of a Magistrate within the
Criminal Misc. No. 13732-M of 2008.

-5-

purview of S.155(2) of the Code.

3. Where the controverted allegations made in the FIR

or complaint and the evidence collected in support of

the same do not disclose the commission of any offence

and make out a case against the accused.

4. Where, the allegations in the F.I.R, do not constitute

a cognizable offence but constitute only a non-

cognizable offence, no investigation is permitted by a

police officer without an order of a Magistrate as

contemplated under S.155(2) of the Code.

5. Where the allegations made in the FIR or complaint

are so absurd and inherently improbable on the basis of

which no prudent person can ever reach a just

conclusion that there is sufficient ground for proceeding

against the accused.

6. Where there is an express legal bar engrafted in any

of the provisions of the Code or the concerned Act

(under which a criminal proceeding is instituted) to the

institution and continuance of the proceedings and/or

where there is a specific provision in the Code or the

concerned Act, providing efficacious redress for the
Criminal Misc. No. 13732-M of 2008.

-6-

grievance of the aggrieved party.

7. Whether a criminal proceeding is manifestly attended

with mala fide and/or where the proceeding is

maliciously instituted with an ulterior motive for

wreaking vengeance on the accused and with a view to

spite him due to private and personal grudge. (Para

108).

Where allegations in the complaint did constitute a

cognizable offence justifying registration of a case and

investigation thereon and did not fall in any of the

categories of cases enumerated above,calling for

exercise of extraordinary powers or inherent powers,

quashing of FIR was not justified.”

In the present case,the allegations against the petitioner

are that they have taken loan of Rs.six lacs in the year 2001 on a

simple rate of interest of 18% and they have not returned the said

amount. The petitioners have been summoned under Section 420

IPC . Even if the entire allegations are taken on their face value, it

is merely a transaction of borrowing the money and no criminal act

is made out. In authority Anil Mahajan Versus Bhor Industries

Limited and another, (2006)1 Supreme Court Cases (Criminal)
Criminal Misc. No. 13732-M of 2008.

-7-

746, it has been held that fraudulent and dishonest intention must

be shown to be existing from the very beginning of the transaction.

From mere failure to keep the promise at a subsequent stage,

offence of cheating cannot be made out. Distinction between

offence of cheating and mere breach of contract should be kept in

mind. Mere use of words cheating in the complaint would not be

sufficient. Substance of the complaint has to be seen. In the present

case, even if the substance of complaint is taken as it is, it pertains

to civil case of breach of contract and not a criminal case of

offence of cheating.

One another circumstance which militates against the

case of the petitioners is that petitioner No.2 got registered FIR

No.38 dated 14.3.2007 under Section 420 IPC at Police Station C

Division, Amritsar against complainant Kulwant Singh Nagi. The

accused in that case approached Additional Sessions Judge for

grant of anticipatory bail and offered to deposit Rs.30,000/- but the

said amount was not deposited and ultimately the petition was

dismissed by the Additional Sessions Judge. However, later on, he

was granted anticipatory bail by the High Court and the present

complaint was subsequently filed on 3.4.2007 after the registration

of said case. No doubt, the disputed question of fact, whether one
Criminal Misc. No. 13732-M of 2008.

-8-

party owes money to the other cannot be adjudicated upon in the

present petition but it is made out from the record that there is civil

liability and criminal proceedings cannot be used as an oppressive

measure to settle civil score.

Consequently, this petition stands accepted. The

complaint dated 3.4.200- bearing No.20 of 10.4.2007, Annexure P-

6, and the subsequent order dated 4.12.2007, Annexure P-7, issued

by the Court of Ms.Lakhwinder Kaur, Judicial Magistrate Ist Class,

Amritsar stand quashed. Further proceedings in pursuance of said

complaint also stands quashed.


December 10,2008.                               ( K. C. Puri )
Jaggi                                                Judge