High Court Karnataka High Court

Smt S Radha vs State By Vyalikaval Police on 9 September, 2009

Karnataka High Court
Smt S Radha vs State By Vyalikaval Police on 9 September, 2009
Author: Jawad Rahim
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 9*" DAY OF SEPTEMBER 2OQST_7._
BEFORE J I I
THE HON'BLE MR. JUSTICE JAwAD__  A I I

CRL.R. NO. 975 OF 2:058.  " * V'
BETWEEN:   "

1. SMT S RADHA  
W/O.L.S.RAO, AGED 63 YEARS
2. SRI L S RAO, S/OI.LAKS|---IML}.NR'A_O_{;ATE,
AGED 73 YEARS,BO"Tlji"ARvE7  T 
R/AT.NO.44A4,8TH C.ROSS,¥.  7 =
MAHALAKSHMT. LAYOUT; B.AN.fGALO RE--O7.
_ , _      PETITIONERS
(BY SR1 DTT,R;SBNDARE~SH~,I_ ADV;

1. STATE BY V\:":v\:(A:LIi<.4v_:'V.A'E__'POLICE

BAHGALORE;§--_=

2. 4;'A.SURESH_ANNE' COTTAGE,
"  :\_I,O.2.B, 11N'D-MATH, PALACE GUTTAHALLI,
BANGALORE -- 560 003.
 'A    RESPONDENTS

.  .(B"{°S.T{I»AI.R».A'JA SUBRAMANYA BHAT, HCGP FOR R1 AND

SR;"S.v:S'OBrA'AMANYA, ADV. FOR R2)

ik*

 CRL. ZP FILED U/S482 CR.P,C BY THE ADVOCATE FOR

I "'TH'E':PETITIONER PRAYING THAT THIS HON'BLE COURT MAY

BE PLEASED TO QUASH THE PROCEEDINGS AGAINST THE

I"""PETITIONER (ACCUSED NO.1) IN C.C.NO.493/2003

PENDING ON THE FILE OF THE JMFC., DAVANAGERE., ETC.,





THIS PETITION IS COMING ON FOR ADMISSION THIS
DAY THIS COURT MADE THE FOLLOWII\EG:-

ORDER

The petitioners, who are arrairgned as avcctised Cr, I

No. 66/ 2005, facing charge for pTLi’ni:s:–iiapi’|OOe’:OIJ’njd:er

Section 420 IPC, have assa~i.T;éd,_%the” prosVeVc:;t’i’:o’n”‘wagjainst’~00

them.

2. The matter is..I:i’stedI__Va-fiei:«..goti..§e fsto respondents,

in response the ir_espo:_nd_ent”f\io.2 — compiaint has
fiied adetaileicis’Coitiht-er”–an~d Eea’rne’d Government Pleader Sri
Raja S{ibrRaman3Via:.,”‘r3ha.tV_LO’i’r.e:presents the first respondent —

State ._

fifireard the {earned counsei for petitioner and

“ie_a-r.ned'”i3’o$}_erOnrhent Pleader Sri Raja Subramanya Bhat.

The contextuai facts are:

By a report dated 26-03-2005 the respondent No.2

“”aileged that the petitioners herein had transacted with him

gU3i/

’33

to self the immovable property bearing No. 2916/E, IV Main,

Vijayanagar 2″” Stage, Bangalore-56O 040 for

consideration. The agreement resulted in

and a sum of Rs.-47,500/~ was paid by her 2.

as saie consideration. Despite I-.re.Cei’vying.'”–tihe’–r___sale

consideration they did notstr-a__nsfeVrs.Vthe

manner known to law and thé’ey_e:nt.:Vf;He made
repeated demand, Hioviiever, the
petitioners a conspired…toissuv-pAp.,ress’.h.’the’~”V”subsisting saie
agreement in::”fa§’;oiuVr No.2 and soid

the property-rtwo’:-aV:’§i’Vose’_r’eia:tive_’b’y nj.arne Suneeia Prituri.

itSubsedrueriit,.:”‘t.o:”_.saEe transaction when the

respondent°’i’io.’2 VaVp_pro_aCh’ed the petitioners they refused to

.—.,.,_parvi5s,j’3iivith: the l”}’;1V'(‘j’I’!€~’~,~-‘~’VaI’1d openly displayed their hostiiity.

:,’bo:na’fide that they wouid not return the money

he _i_o%dged”V’ai._report. The jurisdictionai potice registered a

”._case inC’3r. No. 66/2005 for the offence punishabie under

“:i:’§3e:citi’on 420 r/w 34 {PC After compietion of enquiry they

fiiéed charge sheet. The petitioners have sought to quash the

same.

air”

6. In support of the grounds urged the learned

counsel Sri D.R. Sundaresh would contend that privrriarfacie

no case is made out for the offence punis_h”a”ol.e’~..ui€d_ér.

Section 420 r/w 34 IPC or any other offence-..’irefersllpto.

list between the parties including;ini:ti.ativoi’i_of.”pros’e.cuVtlOri

against the petitioners by sthe res’p.oridentsV»”i’3xio.2lfor ti~.e’,

offence punishable under Sectiolriw«.138x of”tiie_u:N;:1. in CC.

No. 15100/2005. He–also”_V_refiers”~~.t’o,i.”exchange of notice

between the parties, reg-ar.dingV-.dispu.’te’ is only of civil

nature andghost”.attract:_4Va.ny”‘p’enal provision. The
jurisdict’io”na!.ygpoiicé:’nothiave registered a complaint
and everillif ‘the’y:’j”h.ad..V_:regis.tered a case they should not

proceed allgaiinstgtheiij; “..-brie submits that they approached

at theV”e’a»r!~i«e-st point of time and submits that now

is complete. Hence, they seek for

a’ppropri_ate”i_re:lief.

7}”? The learned Government Pleader vary fairly

°:.u’b:*hits that Complainant was received, registered,

“investigated and has culminated in filing of the charge

W

sheet. It is based on the statement of the respondent No.2,

who has furnished all details.

8. The question is whether in a SitUe3’t:i”Ofl.:lVl’l~tl.E”‘rtl;r’§S«

the action initiated against the petitioneprs if

received by the jurisdictional police

sheet is mis–use of process of

9. My attentio.n”:«–is of the
Apex Court in the case…of:._I:!\JEiliiitM’C;iiiliiiSij!{§OSWAMI & ANR
vs STATE 8{_”ci:i§:é;’v–P.eported in 2oo7 AIR
SCW ftielllnoticed that the report
submitted__ is a report under Section
154 jurisdictional police could not

hav4e”ca.lled.V i;ipon’1the Complainant to establish the case.

The ju.’ri.sd_iTc”ti.onal police officer has to register the report.

Tfilerefore,,,»V_thegrievance of the petitioners that report could

not’~~have been registered by the poiice officer is against the

~pr.o_visi’ons of Section 154 Cr.P.C. However, once report is

Krecefiived it is only the Investigating Officer who has to

W

(1

inquire about the truth of the allegations and file final report

as required under Section 173 Cr.i3>.C.

10. The report as lodged by the compiaiinty

two circumstances viz., (1) transac:tioh”betvi{een hirri and’:th”e

petitioners and (2) payment of *

to him the transaction was doctiyrriented ahd.xh¢_: yii’aVs”Ve’n’titled’V’

to seek enforcement o.f__the There”~is*’VEno other
allegations made in the had in
any way indul<;;:_ed:in- 'induce him or force
him to part alleges is that
there Therefore, there is a

distinction ii-etweeni'V'the'iib_r'e.ach of contract and criminal act.

;1'i._ No '-d.o'u'i:i't, it may be that the petitioners have

A'r'ecel.iVyedE""rfrio:ri'e_y and failed to return the amount. But the

Aa*'ii.eg'atyiAo"n§;-Ain complaint do not make out prima facie

_ case'~for,.__'the.A«:"oifence punishable under Section 419 IPC to

Viirnrite action under Section 420 IPC. The ailegations in the

i._coorn'p£–aint itself are too baid, vague and do not raise any

oiiiv

direct allegations on the petitioners of having indulged in

any act, which would constitute an offence of cheating.

12. Hence, I am satisfied that considering thefinjature

of allegations in the complaint itself and the m_.a:’te’r:–ia’ip~…ifeli:ejd« _

by the complaint to indict the petitioners _ti’.-ere:~.is’n:o«.case».

justifying to proceed against theZgaccpusevdu7fOh’ri..’t’he”ioiffgence

punishable under Section s’42.0 V

complaint’s right to recover theéarnotiignt fr’o’m:f_the pfietitioners
and any other right in re.l_aiioné._to;_trla”n»sa.ction are saved.

13. Accordivrlglyi,” Vileftitiovri if isllowed. The

impugned ordeA’f5isVVciVuashed’;”‘-Proceedings against petitioners
are dropped. i.LibertVy5is to respondent No.2 to
recovi;r’any an1o»u,r_it’ in accordance with law.

sd/4-=

VKA judge

7.__i-:b