High Court Punjab-Haryana High Court

Vijay Kumar vs Sudershan Kumar Sarin on 7 January, 2009

Punjab-Haryana High Court
Vijay Kumar vs Sudershan Kumar Sarin on 7 January, 2009
           Criminal Revision No.449 of 2001.
                         -1-

In the High Court of Punjab and Haryana at Chandigarh.

                   Criminal Revision No.449 of 2001.

                   Date of decision:7-1-2009

Vijay Kumar.

                                                 ...Petitioner.

             Versus

Sudershan Kumar Sarin.

                                                 ...Respondent.

             ...

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

             ...

Present:     Mr.Balwinder Sudan, Advocate for amicus curiae.

             Mr.Lokesh Sinhal, Advocate for the respondent.

             ...

K. C. Puri, J.

Judgment.

This Criminal Revision is directed against the order

dated 22.9.2000 passed by Shri S.S.Lamba, then Additional

Sessions Judge (I), Faridabad whereby the accused was ordered to

be discharged and the Revision Petition was accepted.

Earlier, Smt. Shashi Bala Chauhan, the then Judicial

Magistrate Ist Class, Faridabad vide order dated 19.7.1999 ordered
Criminal Revision No.449 of 2001.

-2-

the framing of charge under Section 420 IPC against the accused.

The brief facts culminating in the present lis are that the

accused entered into an agreement to sell his plot measuring 1000

Square Yards bearing Plot No.132, situated at Sector 21-A,

Faridabad in which a garage room with pucca boundary wall was

already constructed. He entered into contract on 7.10.1986 with the

complainant and received Rs.60,000/-. The accused executed a

receipt in token of having received the said amount. The said

amount was full and final consideration of the plot along with

construction thereon. The accused agreed to transfer the said plot

in favour of the complainant in terms of the agreement to sell dated

7.10.1986. However, he continued putting off the matter on one

pretext or the other. Then, ultimately, it was revealed that the

accused had sold the plot to one Anil Kumar Jain on 20.6.1987.

The complainant then lodged a report with the police but the police

did not take any action against the accused. The complainant

thereafter filed a private complaint.

After pre-charge evidence, the accused was ordered to

be charge-sheeted.

The accused preferred Revision Petition which was

accepted by Shri S.S.Lamba, the then Additional Sessions Judge

(I), Faridabad vide impugned order dated 22.9.2000.

Criminal Revision No.449 of 2001.

-3-

Still feeling aggrieved with the said order, the

complainant has filed the instant Criminal Revision.

Learned counsel for the petitioner has submitted that the

impugned order dated 22.9.2000 passed by Shri S.S.Lamba,

Additional Sessions Judge, Faridabad is against the principles of

law. Once the accused/respondent has received the entire sale

consideration, in that case, the offence of cheating is clearly made

out after he sold the plot in question to another person. The act of

the accused shows that he had criminal intention from the very

beginning i.e. at the time of execution of agreement to sell. The

findings of the learned Additional Sessions Judge that even if the

entire allegations made by the complainant in the complaint are

taken as correct, no offence of cheating is made out, are against the

facts on the record and the law.

In reply to the above noted submissions, the learned

counsel for the accused/respondent has supported the impugned

order of the Additional Sessions Judge and has submitted that there

is no allegation in the complaint that the petitioner had dishonest

intention at the time of execution of agreement. So, the learned

Additional Sessions Judge has rightly held that no offence under

Section 420 IPC is made out. It may be a case of breach of contract

and does not attract the provisions of Section 420 IPC, in view of
Criminal Revision No.449 of 2001.

-4-

authority in case Nageshwar Prasad Singh alias Sinha v.

Narayan Singh and another, AIR 1999 Supreme Court 1480. The

learned counsel for the petitioner has also relied upon authority in

case Ratan Kumar Modi and another Versus State of Punjab

and another, 1991(1) Recent Criminal Reports 586.

I have carefully considered the submissions made by

both sides and have gone through the record of the case.

According to the complainant, the accused/respondent

entered into an agreement to sell his residential plot measuring

1000 Square Yards and agreement dated 7.10.1986 was executed

in favour of the complainant after receiving Rs.60,000/- by the

accused/respondent. The accused has sold the said plot to Anil

Kumar Jain on 20.6.1987. It has been contended that after

receiving the entire sale consideration of Rs.60,000/- the

ingredients of offence under Section 420 IPC are made out against

the accused.

The learned Additional Sessions Judge in his impugned

order has held that even if the entire allegations of the complainant

are taken as gospel truth, in that case, the complainant has failed to

show that the accused had dishonest intention to cheat the

complainant, at the time of execution of agreement. It is a case of

mere breach of agreement. In authority in case Nageshwar
Criminal Revision No.449 of 2001.

-5-

Prasad Singh alias Sinha (supra), the Hon’ble Supreme Court has

held that liability, if any, arising by breach of contract is civil in

nature and not criminal. In that case, the complainant was directed

to pay compensatory costs assessed at Rs.10,000/- for vexatious

proceedings. In the present case also, there is a breach of terms of

agreement and it cannot be said by any stretch of imagination that

at the time of execution of agreement, the accused had dishonest

intention to cheat the complainant. In authority in case Ratan

Kumar Modi (supra), it has been held that the offence of cheating

under Section 420 IPC is not made out where the accused agreed to

sell the factory and received earnest money but the agreement did

not mature. In that case, the accused returned the money by way of

bank drafts but the payment of those drafts was refused by the

Bank as the accused got duplicate drafts prepared and got money

himself.

Therefore, in view of above discussion, no interference

in the impugned order is made out. Consequently, this petition

stands dismissed.


January 7-1 -2009.                             (K. C. Puri )
Jaggi                                               Judge