Andhra High Court High Court

V. Siva Prasad vs State Of A.P. on 7 June, 2000

Andhra High Court
V. Siva Prasad vs State Of A.P. on 7 June, 2000
Equivalent citations: 2000 (2) ALD Cri 165, 2000 CriLJ 3988
Author: V Rao
Bench: V Rao


ORDER

Vaman Rao, J.

1. This petition under Section 482, Cr. P.C. seeks quashing of proceedings in FIR No. 16 of 2000 registered at Medipally police station on the basis of a complaint lodged by one K. Murali in which the petitioner is accused of offence under Section 420 Indian Penal Code and Section 5 of A.P. Protection of Depositors and Establishments Act, 1999.

2. It is contended by the learned counsel for the petitioner that the allegations in the complaint do not make out any ingredients of the offence under Section 420, IPC. In respect of the offence under Section 5 of A.P. Protection of Depositors and Establishments Act, 1999, it is contended that the complaints in respect of the said Act are required to be filed before the designated authority and thus it is contended that the FIR under these circumstances, deserves’ to be quashed.

3. The relevant facts may be stated briefly as follows :

The complainant is a carpenter by profession. About four years prior to the filing of the complaint, himself and some other villagers each deposited a sum of Rs. 5,000-00 in all by remitting Rs. 250/- per month for 20 months through one agent by name Rajanna with “Sudha Finance Company, Korutla” of which the petitioner herein is said to be a Director. It is stated that having read in the newspapers that many other Finance companies are cheating the depositors, the complainant and others went to the said Finance Company and demanded back their deposits. The accused assured them to pay the money within two months. Subsequently, when they went to the office of the Finance company it was found closed. The accused were approached through agent Rajanna but they have been dodging the issue and about a month prior to the complaint when they questioned about the money they replied that they do not have money and they challenged them to do whatever they wanted.

4. The contention of the learned Counsel for the petitioner is that the allegations in the complaint merely go to show that the complainant apprehended that the accused would cheat him on the basis of Newspapers report that some other Finance companies had cheated their depositors. The contention is that in the absence of any specific allegations, which could constitute cheating as defined under Section 415, IPC, the proceedings in the FIR are liable to be quashed. It is further contended that at any rate the petitioner herein is not a partner of Sudha Finance Company, Korutla and he has nothing to do with the said firm. The petitioner relies on certified copy of registration of the firm under Section 58(1) of the Indian Partnership Act issued by Registrar of Firms, which is filed with the petition.

5. The learned Counsel for the petitioner Srishiva Kumar points out that the deposit made by the complainant was liable to be refunded with accumulated interest by 20th December 2000. The allegation is that because there were Newspaper reports that many Finance companies have cheated the depositors, the complainant approached the said Sudha Finance company for refund of their deposits and that there is no allegation which can constitute cheating as defined under Section 415, IPC. The complaint does not disclose as to what was the representation, which was later found to be false or fraudulent, which could constitute practicing of deceit, which induced the complainant to make the deposit with the said Sudha Finance Company.

6. For constituting an offence of cheating as defined under Section 415, IPC, it may not be necessary that the alleged deception practiced by the accused and the fraudulent representation, which induced the complain-ant to part with his money, should have been discovered soon after the transaction. What was taken by the complainant as an honest business representation may be discovered subsequently to have been, in fact, a deception and a fraudulent representation.

7. In this case, the allegations go to show that the subsequent conduct of those in charge of the said finance company does not appear inconsistent with the allegation of cheating.

8. It is firstly stated that on the request of the complainant, they promised to repay the deposits made by the complainant after two months and when they approached after two months, they found that the said company was closed. It is further alleged that When the complainant approached the agent through whom he deposited the money, he replied that they had no money and challenged the complainant to do whatever he could.

9. Though it would appear that all the ingredients of the offence under Section 420 of IPC are not present in the allegations made in the complaint, in a petition under Section 482, of Cr. P.C. this Court would not examine the allegations meticulously and microscopically to ascertain whether each and every element of the alleged offence is present or not. When the allegations go to indicate that some illegal acts have been committed disclosing some offence, it would not be desirable to abort the investigation by quashing the investigation at the FIR Stage. It is for the concerned police to investigate and if the investigation does not result in discovery of facts satisfying the ingredients of the offence, obviously the investigation has to be closed. But if the investigation discloses that even from the very beginning, the petitioner had intended to cheat and was indulging in the fraudulent transaction, it is for the concerned investigating agency to deal with such discoveries.

10. The next contention raised on behalf of the petitioner is that in view of the provisions of the Andhra Pradesh Protection of Depositors of Financial Establishments Act, 1999 (for short ‘the Act’), the police has no jurisdiction to investigate into the alleged offences arising out of default of such companies in repayment of the deposits made by the customers.

11. The contention of the learned counsel for the petitioner is that for dealing with such matters, the act provides for establishment of special Courts under Section 6 of the Act and such Special Courts will have an exclusive jurisdiction to try the offences arising under the Act. The learned counsel for the petitioner particularly relies on Sub-section (2) of Section 6 of the Act in support of his contention that except the Special Court, no other Court has jurisdiction and as such any investigation done by the police would be of no avail as the regular Courts where the report of the investigation under Section 173 of Cr. P.C. normally filed would have no jurisdiction to entertain the offences under the Act.

12. In the first flush, the argument appears plausible but a closer examination would show that this contention has no legs to stand.

13. It is pertinent to mention here that the act has been enacted to protect the depositors with the financial establishments as defined under the Act. Section 3 of the Act authorizes the Government on satisfying the conditions laid down in the section to attach the properties of such companies. Such attachment can be effected where the Government have reason to believe that the establishments have committed default in return of deposits in cash or kind after maturity or in any manner agreed upon or where the Government have reason to believe that any financial institution is acting in a manner prejudicial to the interest of the depositors with an intention to defraud the depositors and if the Government are satisfied that such financial institutions are not likely to return the deposits in cash or kind after maturity or in any manner agreed upon in order to protect the interest of the depositors of such financial establishment, the Government may pass an ad interim order attaching the money or the property alleged to have been procured either in the name of the financial establishment or in the name of any other person from and out of the deposits collected by the financial establishment or if it transpired that such money or other property is not available for attachment or is not sufficient for repayment of the deposits, and under these circumstances the properties of a promoter or manager or member of the said financial establishment can also be attached.

14. Section 4 of the Act contemplates appointment of a competent authority to exercise control over the properties attached by the Government under Section 3 of the Act.

15. As far as offences are concerned, the act creates a special offence under Section 5 of the Act which is extracted below :

5. Penalty for default :- Where any financial establishment defaults in the return of the deposit either in cash or in kind or defaults in the payment of interest on the deposit as agreed upon, every person responsible for the management of the affairs of the financial establishment including the promoter, Manager of Member of the Financial Establishment shall be punished with imprisonment for a term which may extend to ten years and with fine which may extend to rupees one lakh and such financial establishment shall also be liable for fine which may extend to rupees five lakhs.

16. Thus, a reading of Section 5 of the Act indicates that mere default in repayment of the principal or interest itself has been constituted as an offence punishable under the said provision with imprisonment or fine.

17. Section 6 of the Act contemplates establishment of Special Court for trying offences as defined under Section 5 of the Act. Section 6 of the Act is extracted below :

6. Special Court:- (1) For the purposes of this Act, the Government shall, with the concurrence of the Chief Justice of the High Court, by notification, constitute a District and Sessions Court as a Special Court.

(2) No Court including a Court constituted under the Presidency Towns Insolvency Act, 1909 and the Provincial Insolvency Act, 1920, other than the Special Court shall have jurisdiction in respect of any matter to which the provisions of this Act apply.

(3) Any pending case in any other Court to which the provisions of this Act apply shall stand transferred to the Special Court.

(4) The Special Court shall, on an application by the competent authority, pass such order or issue such direction as may be necessary for the equitable distribution among the depositors of the money realized from out of the property attached.

18. The learned counsel for the petitioner as stated above refers to Sub-section (2) of Section 6 of the Act and contends that no Court other than the special Court established under Section 6 of the Act shall have jurisdiction in respect of any matter to which the provisions of the Act shall apply. Under Sections 6 and 7 of the Act, the Special Court is required to give a notice to the financial establishment concerned as to why the ad interim attachment effected under Section 3 of the Act shall not be made absolute. The provision contemplates hearing of objections if any with regard to the property attached and hearing the financial establishment, or its officials etc. as to why the attachment should not be made absolute. If any objection is made as to the ad interim order of attachment, Sub-section (5) of Section 7 contemplates that the Special Court shall investigate the same and record evidence for the said purpose. Under Sub-section (6) of Section 7 of the Act, after investigation, the Special Court can make ad interim order absolute or vary it releasing a portion of the said property from attachment or pass an order cancelling the ad interim attachment.

19. Thus, the Special Court contemplated under Section 6 of the Act has several functions including conducting trial in respect of an offence created under Section 5 of the Act and also to deal with the attachment of the properties of the financial establishment which have been attached under the interim orders by the Government under Section 3 of the Act.

20. It would thus be obvious that under Sub-section (2) of Section 6 of the Act exclusive jurisdiction is vested with the special Court only in respect of the matters to which the provisions of the Act apply. Trial of offence under Section 420 of IPC are thus excluded from the exclusive jurisdiction of the Special Court.

21. Normally, a regular criminal Court shall be deemed competent to deal with all offences including the offences under the Indian Penal Code. Exclusion of jurisdiction of the Criminal Courts cannot be presumed lightly.

22. In this regard, it is necessary to refer to Section 4 of Cr. P.C. which mandates that all offences under the Indian Penal Code shall be investigated, inquired into, tried and otherwise dealt with according to the provisions contained in the Criminal Procedure Code. Sub-section (2) of Section 4 of Cr. P.C. contemplates that all offences under any other law shall be investigated, inquired into, tried and otherwise dealt with according to the same provisions, but subject to any enactment for the time being in force regulating the manner or place of investigating, inquiring into, trying or otherwise dealing with such offences.

23. Section 5 of Cr. P.C. provides that nothing contained in this Code shall, in the absence of a specific provision to the contrary, affect any special or local law for the time being in force or any special jurisdiction or power conferred, or any special form of procedure prescribed by any other law for the time being in force.

24. A plain reading of these provisions of the Cr. P.C. would make it abundantly clear that normal assumption in respect of offences under Indian Penal Code is that they shall be investigated, enquired into, tried or otherwise dealt with according to the provisions in the Criminal Procedure Code. In regard to the other offences, a similar presumption shall be raised unless there is any special enactment relating to the manner or the place of investigating, enquiring into or trying or otherwise dealing with such offences.

25. Section 5 of the Cr. P.C. saves the operation of any other law for the time being in force creating any special jurisdiction or power conferred or any special form of procedure prescribed.

26. In this case, ‘enactment’ mentioned in Sub-section (2) of Section 4 of Cr. P.C, and ‘any special or local law’ or ‘any special jurisdiction or power conferred’ contemplated under Section 5 of Cr. P.C, should be referable to Section 6 of the Act if the contention of the learned counsel for the petitioner is to be accepted.

27. A close examination of the provisions of Section 6 of the Act would lead to a conclusion that as far as investigation, enquiry or trial of the offences under the Indian Penal Code is concerned, the normal jurisdiction as contemplated under Section 4 of Cr. P.C. is not affected at all. There is nothing in Section 6 of the Act to indicate that any offence under the Indian Penal Code including the offence under Section 420 of IPC is encompassed by it. With reference to Section 5 of Cr. P.C it is obvious that the special jurisdiction conferred on the Special Court under Section 6 of the Act is confined to matters to which the provisions of the said Act apply. It is obvious that an offence under Section 420 of IPC is not a matter to which the provisions of the said Special Act apply. As stated above, the matters which will fall within the purview of special jurisdiction as conferred under Section 6 of the Act shall at best be relating to trial of offences specially created under Section 5 of the Act and matters relating to attachment of the properties as contemplated under Section 3 and other provisions of the Act.

28. It may be mentioned that mere default in payment of the deposited amount has been legislatively converted into an offence punishable under the Act. This offence does not supplant or displace the offence under Section 420, IPC Exclusive jurisdiction of the Special Court contemplated under Section 6 of the Act could only be in relation to the said offence created under Section 5 of the Act. By no stretch of imagination, could it be inferred that the Special Court will have an exclusive jurisdiction in respect of an offence of cheating punishable under Section 420 of IPC even if it is committed by the financial institutions as defined in the Act.

29. Further exclusive jurisdiction of special Court has relevance for the trial of offences and not for investigation. On this ground proceedings at the stage of investigation cannot be quashed even in respect of allegations of commission of special offence. At any rate, in this case the allegations indicate special offence as well as offences under Indian Penal Code.

30. Thus, I have no hesitation in holding that as far as the offences under Section 420 of IPC are concerned, the Special Court under Section 6 of the A.P. Protection of Depositors Act, 1999 cannot be said to have an exclusive jurisdiction.

31. In the result, there are no grounds for quashing the proceedings of the first information report in Crime No. 16 of 2000 of Medpalli Police Station, Karimnagar District and accordingly the petition is dismissed.