High Court Punjab-Haryana High Court

Yash Kumar Arora And Another vs State Of Punjab And Another on 6 February, 2009

Punjab-Haryana High Court
Yash Kumar Arora And Another vs State Of Punjab And Another on 6 February, 2009
Criminal Misc. No. M-31173 of 2008 (O&M)                        -1-

      IN THE HIGH COURT OF PUNJAB AND HARYANA
                   AT CHANDIGARH
                        ****
                            Criminal Misc. No. M-31173 of 2008 (O&M)
                                     Date of Decision:06.02.2009

Yash Kumar Arora and another
                                                        .....Petitioners
            Vs.

State of Punjab and another
                                                        .....Respondents


CORAM:- HON'BLE MR. JUSTICE HARBANS LAL

Present:-   Mr. P.S. Ahluwalia, Advocate for the petitioners.

            Mr. T.S. Salana, Deputy Advocate General, Punjab.

            Mr. Animash Sharma, Advocate for the complainant.

                        ****
JUDGMENT

HARBANS LAL, J.

This petition has been moved by Yash Kumar Arora as well as

his brother Surinder Kumar Arora under Section 482 of the Code of

Criminal Procedure for quashing of FIR No.246 dated 8.11.2008 registered

at Police Station Bhulath, District Kapurthala under Section 306 of IPC

along with all subsequent proceedings.

The facts in brief are that Chetan Bajaj made statement stating

that “We are two brothers and one sister. I along with my brother Sunil

Bajaj run the shop of Commission Agent at Bhatha Bazar. Before the

purchase of paddy by the Government, Yashpal Arora and Surinder Kumar

Arora son of Bhagat Ram Arora resident of Ward No.7 Bhulath, owners of

Bharat Rice Mill, Bhulath kept their paddy crop in their sheller through our

shop of Commission Agent by saying that paddy crop was required to be
Criminal Misc. No. M-31173 of 2008 (O&M) -2-

sold at the rate fixed by the government through your sheller and we are

taking the same away and that the payment of the same would be made in

the account of the government through official account. But after the

purchase of paddy crop, the aforesaid owner of sheller, neither got the

paddy crop entered in the account of the government nor got made payment

of the same through official account. When we asked them to make the

payment through official account of the government, the aforesaid persons

assured us that they would make payment of us, which was approximately

to the tune of Rs.13 lacs, but they did make any payment to us out of the

said payment. When we asked them about the same, they refused to make

payment. As a result of it, our business had suffered to a great extent. The

Zimidars were visiting us and demanding their money back from us daily.

Today, I along with my brother Sunil Bajaj and partner Jagdish Kumar son

of Munshi Ram resident of Ward No.4 Bhulath went to the sheller to get our

money back from Yashpal and Surinder Kumar owners of Bharat Rice Mill,

Bhulath. At that time, it would be around 2:30/ 3:00 P.M, when both the

aforesaid brothers were found present in the above said sheller. They

refused to pay back our amount. They turned us out of their sheller forcibly

and insulted us. They said that they did not owe anything to us and that

they can do whatever they can do by approaching anybody of their choice.

At this, my brother Sunil Bajaj was upset to a great extent and due to the

said frustration, he consumed some poisonous substance. When I came to

know about it, I along with my partner Jagdish Kumar made an arrangement

for vehicle and took my brother Sunil Bajaj to Berry Hospital, Jallandahr to

save him. As the condition of my brother was serious, so they did not admit

him and advised us to take him to CMC, Loudhiana. We were taking my
Criminal Misc. No. M-31173 of 2008 (O&M) -3-

brother to CMC Hospital, Ludhiana, where my brother succumbed to his

injuries on the way just ahead of Rama Mandi, Jallandhar. After taking his

dead body, we were coming back to Bhulath where you (referring to ASI

Goldy Virdi) met us on the way near Kartarpur. My brother Sunil Bajaj

was upset on account of insult meted out to him by the owners of sheller

and on account of refusal regarding payment of money of paddy and due to

it, he had consumed some poisonous substance and died.” That the case of

the petitioners does not fall under any of the clauses provided under Section

107 of IPC. In the present case, commission of suicide was not instigated

by the present petitioners in any manner. Even if the allegations are

believed to be true, these relate to commercial dispute between the parties.

The mere non-payment of money will not coerce a normal man to commit

suicide. As a matter of fact, the present petitioners had nothing to do with

the death of the deceased and have been falsely implicated due to

professional rivalries. That in the present case, both the parties have entered

into a compromise due to intervention of respectables. The misguided

suspicion on the basis of which the complainant party got registered the FIR

has been cleared. In these premises, the afore-referred FIR may be quashed.

I have heard the ld. Counsel for the parties. Mr. P.S.

Ahluwalia, Advocate appearing on behalf of the petitioners initially urged

that a glance through Annexure P.4 would reveal that the parties have

compromised the matter and that being so, in view of the ratio decidendi

laid down by this Court in re: Kulwinder Singh v. State of Punjab, 2007

(3) Recent Criminal Reports (Criminal) 1052 and Ashwani Kumar v.

State of Punjab, 2008 (1) Recent Criminal Reports (Criminal) 1034, the

FIR may be quashed.

Criminal Misc. No. M-31173 of 2008 (O&M) -4-

I have given a deep and thoughtful consideration to these

submissions. In re: Manoj Sharma v. State and others, 2008(4) Recent

Criminal Reports (Criminal) 827, the Apex Court has held as under:-

“There can be no doubt that a case under Section 302 IPC or

other serious offences like those under Sections 395, 307 or

304B cannot be compounded and hence proceedings in those

provisions cannot be quashed by the High Court in exercise of

its power under Section 482 Cr.P.C or in writ jurisdiction on

the basis of compromise. However, in some other cases, (like

those akin to a civil nature) the proceedings can be quashed by

the High Court if the parties have come to an amicable

settlement even though the provisions are not compoundable.”

Adverting to the instant case, needless to say, the FIR has been

registered under Section 306 of IPC. In terms of Manoj Sharma’s case

(supra), this FIR cannot be quashed on the basis of compromise. At this

juncture, Mr. Ahluwalia urged with great eloquence that the allegations in

the FIR do not constitute abetment as defined in Section 107 IPC and that

being so, even on merits this FIR is liable to be quashed. To drive home

this point, he has relied upon Sanju alias Sanjay Singh Sengar v. State of

Madhya Pradesh, 2002 AIR (SC) 1998, Bhagwan Dass v. Kartar Singh

and others, 2007 AIR (SC) 2045, Paramjeet Singh Chawala v. State of

M.P., 2007 Criminal Law Journal 3343, Ram Naresh and another v.

State of MP and others, 2002 (3) Recent Criminal Reports (Criminal)

52, Kartar Singh and others v. Central Bureau of Investigation, 2006

Criminal Law Journal 4099.

I have given a deep and thoughtful consideration to these
Criminal Misc. No. M-31173 of 2008 (O&M) -5-

submissions. In the semantics of Section 107 of IPC abetment means that a

person abets the doing of a thing, if he firstly, instigates any person to do

that thing; secondly, engages with one or more other person or persons in

any conspiracy for the doing of that thing, if an act or illegal omission takes

place in pursuance of that conspiracy, and in order to the doing of that

thing; or thirdly, intentionally aids, by an act or illegal omission, the doing

of that thing.

In a nutshell, the allegations in the FIR are that the deceased

was upset on account of insult meted out to them by the petitioners apart

from refusal to make the payment of paddy. To be noticed is as to whether

these allegations fit in with the above referred ingredients of Section 107 of

IPC. Firstly, there are no allegations to the effect that the petitioners had

instigated the deceased to do a particular thing. Secondly, there are no

allegations in the terms that the petitioners had intentionally aided the

deceased to commit suicide. The act of offering insult or refusal to pay

money independently or individually or collectively do not fall within the

ambit of abetment. The allegations of conspiracy are not there. In re:

Sanju alias Sanjay Singh Sengar (supra), the quarrel ensued between the

accused and the husband of his sister. The former told the latter to go and

die. The latter committed suicide on the third day of quarrel. The Apex

Court observed that “it cannot be held that the suicide was direct result of

quarrel. The charge of abetment against the accused was quahsed In re:

Bhagwan Dass (supra), the wife could not give birth to a child for seven

years. When she gave birth to a female child, she was taunted for bringing

bad luck. She committed suicide. The Apex Court ruled that the offence of

abetment under Section 306 of IPC read with Section 107 of IPC is not
Criminal Misc. No. M-31173 of 2008 (O&M) -6-

made out. In re: Paramjeet Singh Chawala (supra), the person who had

granted loan to the borrower had demanded the loan amount from the latter.

The Supreme Court laid down that the demand of loan amount does not

itself prove the fact of instigation to deceased borrower for commission of

suicide. The order framing charge under Section 306 of IPC against the

accused (loaner) was set aside. In re: Ram Naresh and another (supra),

the deceased was unable to repay the loan amount. The accused degraded

the deceased by making persistent demands and threatened him to vacate the

house. The deceased committed suicide. It was held that the offence of

abetment was not made out. In re: Kartar Singh and others (supra), the

deceased committed suicide by hanging herself from ceiling of a room in

the matrimonial home. There were allegations of cruelty and harassment

against the petitioners – inlaws. It was held that there was no material

showing that the petitioners had mens-rea to drive the deceased to commit

suicide.

Reverting back to the facts of the current case, the record is

quite barren to show mens-rea on the petitioner’s part to drive the deceased

to commit suicide. They were to gain nothing by his death. It is a common

place experience that the utterances attributed to the petitioners too often are

made by the borrower to the loaner on vice-versa. The brother of the

deceased was too with him. But he did not take the same words to his heart.

There is nothing to reveal that the petitioners instigated, goaded or incited

the deceased to commit suicide. A word uttered in a fit of anger or emotion

without intending the consequences to actually follow cannot be said to be

instigation. Here in this case as alleged, the petitioners- accused turned out

the deceased as well as his brother from the sheller forcibly and insulted
Criminal Misc. No. M-31173 of 2008 (O&M) -7-

them by saying that they did not owe anything to them and that they can do

whatever they can do by approaching anybody of their choice. Ordinarily, a

normal man in such a situation would not resort to take his own life. If the

petitioners had offered insult or refused to pay money and had expelled the

deceased as well as his brother forcibly from their sheller, the latters could

have taken recourse to law. The commission of suicide was unwarranted in

such a situation. The stated words would have been uttered in a fit of anger

or omission, but without intending the consequences to actually follow.

Consequently, the same do not constitute instigation. It is common

knowledge that the words uttered in a quarrel or in the spur of the moment

or in anger cannot be treated as constituting mens-rea. The Courts should

be extremely careful in assessing the facts and circumstances of each case.

If it transpires to the Court that a victim committing suicide was

hypersensitive to ordinary petulance, discord and differences in domestic

life quite common to the society to which the victim belonged and such

petulance, discord and difference were not expected to induce a similarly

circumstanced individual in a given society to commit suicide, the

conscience of the Court should not be satisfied for basing a finding that the

accused charged of abetting the offence of suicide should be found guilty.

(See State of West Bengal v. Orilal Jaiswal, 1994(3) Recent Criminal

Reports (Criminal) 186.) The deceased appeared to be hypersensitive to

ordinary petulance, discord and differences in ordinary life.

In the ultimate analysis, it boils down that the FIR does not

reveal commission of the offence. In re: Sanapareddy Maheedhar v.

State of Andhra Pradesh, 2008(1) Law Herald (SC) 101, it has been ruled

that the FIR can be quashed, if the same does not disclose commission of
Criminal Misc. No. M-31173 of 2008 (O&M) -8-

any offence or that the allegations contained therein do not constitute any

cognizable offence or that the prosecution is barred by law or the High

Court is convinced that it is necessary to interfere to prevent abuse of the

process of the Court. Coming to the present one, if the proceedings are

allowed to continue, it will amount to abuse of the process of the Court as

the FIR does not constitute any cognizable offence.

As a sequel of the above discussion, this petition is accepted

and the FIR No.246 dated 8.11.2008 registered at Police Station Bhulath

District Kapurthala under Section 306 of IPC alongwith all subsequent

proceedings is quashed.

February 06, 2009                                ( HARBANS LAL )
renu                                                  JUDGE

Whether to be referred to the Reporter? Yes