High Court Orissa High Court

Smt. Uma Dutta vs G. Mahadevan on 3 December, 1992

Orissa High Court
Smt. Uma Dutta vs G. Mahadevan on 3 December, 1992
Equivalent citations: 1993 CriLJ 3231
Author: K J Roy
Bench: K J Roy


JUDGMENT

K.C. Jagadeb Roy, J.

1. The petitioner-complainant challenges the order of the Judicial Magistrate First Class, Sambalpur dated 1-5-89 refusing to entertain the petition of the complainant made under Section 216 of the Code of Criminal Procedure (for short ‘the Cr. P.C.) for addition of a charge against the accused under Section 420 of the Indian Penal Code (for short ‘the IPC’) in I.C.C. Case No. 21 of 1988.

2. The case of the petitioner is that she had taken a gold loan from the State Bank of India (for short ‘the S.B.I.’), Sambalpur after pledging ten tolas of gold ornaments belonging to her and received a loan of Rs. 10,000/- on 23-3-84 vide gold loan account No. 32 of 1977 in the said branch of the S.B.I. The complainant had received several letters from the accused, viz., Shri G. Mahadevan, Branch Manager, of the bank in question for early liquidation of the loan amount but since the present petitioner-complainant could not do so due to her financial hardship, a notice was finally served on her on 14-12-87 to the effect that unless the amount is liquidated, the ornaments would be put to auction on 15-1-88. The petitioner thereafter made a prayer to the Bank for deferring the date of auction and to allow her some time to arrange the aforesaid amount which was agreed to by the accused. On 29-1-88 complainant had cleared her all outstanding dues amounting to Rs. 9,339.20 in the aforesaid gold account and availed release of the ornaments in her favour. But the opposite party had refused to deliver the ornaments without assigning any reason and on subsequent approaches made it clear that the ornaments shall not be returned as the husband of the complainant was involved in some cases of fraud. The complainant had mentioned in the said complaint petition that the whole property was stridhan property and in no way connected with the alleged fraud by her husband on the Bank and the accused was not entitled to retain the ornaments in his custody when she had cleared the dues in her gold loan account. It is asserted in the complaint petition that the accused having been fully aware of the alleged fraud committed by her husband, was determined not to return the gold ornaments nevertheless induced the complainant to make payment clearing the outstanding loan and thereby caused a wrongful loss of Rs. 9,333.20.

3. There is no dispute that complainant’s husband was an employee of the Bank in question. As per the assertion in the complaint petition, the complainant had made out a case that the accused dishonestly induced her to deliver this amount causing to the complainant sufficient damage and harm in respect of her property. The learned Magistrate on a perusal of the complaint petition took cognizance under Section 406 and 420, IPC. on 9-3-88 against the accused but after having gone through the evidence came to a conclusion that no case was made out under Section 420, IPC and as such framed charge against the accused only under Section 406, IPC on 6-7-88. The defence started adducing its evidence on 27-3-89. It is not disputed that the complainant did not challenge this order, i.e. dated 6-7-88 passed by the Magistrate framing the charge against the accused under Section 406, IPC only and having refused to proceed under Section 420, IPC. Only on 3-4-89 on which date the Misc. Case was filed before the Magistrate under Section 216, Cr. P.C. with a prayer to frame the additional charge against the accused under Section 420, IPC. The court, however, refused to entertain such a prayer as according to it the court had already considered the case of the accused and had refused to frame the charge under Section 420, IPC by its order dated 6-7-88. It is evident from the evidence of P.W. 1 & D.W. 1 adduced in complaint case that the accused had dishonestly induced the complainant to deposit the money knowing fully well that in spite of the payment, mortgaged gold shall not be released to her. In order to constitute an offence under Section 420, IPC, fraudulent or dishonest intention of the accused in inducing the person deceived to deliver the property is to be proved or would show that the person was so induced intentionally to deliver the property.

4. Mr. Das, learned counsel appearing for the opposite party, drawn my attention to Ext. D in the said case, i.e., I.C.C. Case No. 21 of 1988. This is a letter written by the Branch Manager to the present petitioner stating that the outstanding dues against the gold loan taken by her vide loan account No. 32 of 1977 dated 23-3-84 be closed by making payment of the necessary dues together with the interest to avoid further accumulation of interest. As regards the delivery of the ornaments, after the Bank’s entire dues are paid with interest, the Bank is to refer the matter for clearance to the controlling office as the petitioner’s husband, late M.B. Dutta was involved in a fraud perpetrated on that Bank. The letter was dated 27th January, 1988. The money, however, was deposited by the present petitioner on 29th January, 1988, i.e., two days thereafter. The petitioner alleged that the Bank was satisfied that the money could not have been realised on payment of the dues on the gold loan account by the present petitioner, but by suppressing that information the present opposite party, the Branch Manager induced her to deposit the amount, which act renders him liable for an offence under Section 420, IPC. Ext. C in the case is a letter from the Branch Manager to the Chief Regional Manager, S.B.I., Sambalpur dated 15-2-86 wherein the Branch Manager had indicated that ornaments may not be delivered even if the outstanding loan amount is liquidated. Whether the Bank’s lien can be exercised over the gold ornaments may be a matter to be decided but the fact remains that when the Branch Manager refused to deliver the ornaments to the petitioner, he had, no dishonest mind, inducing the complainant to part with the money with the false hope of getting the ornaments. If unauthorisedly the ornaments were held up by the Bank after the loan amount was liquidated by the complainant, she had a cause of action to agitate in civil court. But then in order to constitute a criminal offence under Section 420, IPC, the incidental requirement of dishonest intention is lacking and even if the reason given in the impugned order has not covered all these aspects, I do not find that any injustice has been caused to the complainant in the event of refusal by the Magistrate to frame charge under Section 420, IPC against the accused.

5. That apart, if at all the complainant had thought that she was dishonestly induced to part with the money with the hope of getting the ornaments forthwith on liquidation of the gold loan amount which was also indicated to some extent in the complaint petition, then she had an immediate grievance after 6-7-88 when the court had refused to frame a charge against the accused under Section 420, IPC. Having not challenged that order, dated 6-7-88 in not framing the charge under the said section, allowing the present application under Section 216, Cr. P.C. made on 3-4-89, in the facts and circumstances of the case, would cause serious prejudice to the accused. In that view of the matter, I do not find any merit to interfere with the impugned order. The Criminal Revision is dismissed.