High Court Patna High Court - Orders

Vijay Prakash Mishra &Amp; Anr vs The State Of Bihar &Amp; Anr on 7 October, 2010

Patna High Court – Orders
Vijay Prakash Mishra &Amp; Anr vs The State Of Bihar &Amp; Anr on 7 October, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA

                              Cr.Misc. No.12693 of 2009

                 1. VIJAY PRAKASH MISHRA
                 2. BHARTANDU KUMAR MISHRA,
                      BOTH SONS OF LATE RAMESHWAR PRASAD MISHRA,
                      R/O STATION ROAD, SITAMARHI, DISTRICT-
                      SITAMARHI.
                                         --PETITIONER

                                           Versus

                 1. THE STATE OF BIHAR
                 2. SMT. KUSMI DEVI WIFE OF GRIDHARILAL PRASAD,
                    R/O VILLAGE-MAHSOLE, PRATAPANAGAR, P.S. AND
                    DISTRICT-SITAMARHI.
                                         --OPP.PARTY


                     For the Petitioners         : M/s Sanjeev Kmumar
                                                       Mishra & Santa
                                                       Kumar

                     For the Opp.party           :   Mr. Uday Kumar

                     For the State               :   Mr. Amarendra Prasad,
                                                                    APP


4   07.10.2010

Heard learned counsel for the petitioners,

learned Additional Public Prosecutor for the State and Sri

Uday Kumar for opposite party no.2.

With the consent of the learned counsels, this

application is being disposed of at the admission stage itself.

This is an application seeking quashing of order

dated 04.12.2008 passed in Trial no. 3413 of 2008 arising out

of Complaint Case no. 1106 of 2007 passed by Judicial

Magistrate, first class, Sitamarhi, taking cognizance for the
2

offences under Sections 420, 467, 468 and 471 of the Indian

Penal Code.

The relevant facts of this case is that opposite

party no.2 got a sale deed executed in her favour by the

petitioners with respect to 14 dhurs land, old plot no.1390,

new 743 for Rs.47,500/-. Subsequently, there was a

proceeding under Sections 144 and 107 of the Code of

Criminal Procedure between her and one Bachchi Devi, not

party to the present case, wherein said Bachchi Devi claimed

herself to be purchaser of plot in question from father of the

petitioners much before. Undisputedly the relevant plot is of

a bigger area and there was one partition suit between the

family of original owners. The complainant opposite party

no.2 in the criminal proceeding asserted her possession by

virtue of the sale deed executed by the petitioners but during

pendency of 107 proceeding itself the complaint petition

before the court below was filed. There is nothing mentioned

about result of 144 of the Code of Criminal Proceeding.

However, it is now disputed that in said proceeding opposite

party no.2 got an order against her.

At the time of execution of the sale deed in
3

favour of opposite party no.2 the petitioners have clearly

recited in the deed that in case of any defect of title or the

purchaser is out of possession due to such defects, they shall

return the consideration with interest at a particular rate.

It is submitted on behalf of the petitioners that in

earlier proceedings initiated much after transferring the land

to her, the complainant opposite party no.2 has clearly

asserted her possession but left the litigation only after

getting an order against her in the proceeding under Section

144 of the Code of Criminal Procedure which was only for a

limited purpose as preventive measure. She, at the instance of

others got initiated the criminal proceeding wherein also there

is nothing averred warranting commission of any offence.

But, cognizance has been taken without any material. On the

other hand, learned counsel for opposite party, while

supporting the order, submitted that petitioners knowing fully

well that some transaction is there in favour of another lady

by their father, but now they are not ready to refund the

money for which initially they were agreed.

It is evident from the deed in question that there

is an agreement to refund the consideration in case of any
4

defect in, title or dispossession due to such defects and in the

complaint petition in paragraph 3 it is averred that in

pursuance of such agreement in the deed on the request made

by the complainant petitioners initially were agreed to refund

but after initial avoidance, ultimately, refused to pay the

amount giving rise to complaint petition.

The very averments in the complaint petition

supported with recitals in the sale deed indicates that in fact it

is a dispute relating to enforcement of an agreement to refund

the money on certain event. Thus, it is nothing but a civil

dispute for which criminal proceeding cannot be initiated

under law.

In the result impugned order and proceeding

before the court below is quashed without affecting the right

of complainant opposite party no.2 to get her grievances

redressed by competent civil court or Lok Adalat etc.

(Akhilesh Chandra, J.)

AAhmad