Sunday, 07, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Yogesh Tiwari And Anr. vs State Of U.P. And Others
2012 Latest Caselaw 33 ALL

Citation : 2012 Latest Caselaw 33 ALL
Judgement Date : 9 April, 2012

Allahabad High Court
Yogesh Tiwari And Anr. vs State Of U.P. And Others on 9 April, 2012
Bench: Amar Saran, Ashok Srivastava



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 46
 

 
Case :- CRIMINAL MISC. WRIT PETITION No. - 3145 of 2012
 

 
Petitioner :- Yogesh Tiwari And Anr.
 
Respondent :- State Of U.P. And Others
 
Petitioner Counsel :- Anurag Shukla
 
Respondent Counsel :- Govt. Advocate,Brijesh Sahai,J.M. Singh,R.B. Maurya
 

 
Hon'ble Amar Saran,J.

Hon'ble Ashok Srivastava,J.

Heard learned counsel for the petitioners, learned counsel for the complainant and learned A.G.A. and perused the materials on record.

Learned counsel for the petitioners contends that the dispute between the parties is civil in nature because the accused, as per the prosecution case, had returned Rs. 18 lakhs, out of the Rs. 75 lakhs taken. There could no be criminal prosecution on an agreement to obtain a tender by paying bribe, as the informant himself was guilty of wrong doing, for which he could get no benefit. The basic case of the prosecution of parting of money on the asking of an unknown person is not believable. In fact, no offence under Section 467 I.P.C. was disclosed as there was no such forged tender document in existence.

Learned counsel for the complainant contended that the said forged tender in favour of the complainant had been taken in possession by the I.O. On the previous date, i.e. on 3.4.2012 this Court had directed the learned A.G.A. to obtain instructions as to whether the investigating officer had taken into his possession any of the so called forged documents.

The learned A.G.A. has produced a photo copy of the said document which is purportedly a letter issued by the Executive Engineer (Bairaj Nirman Khand), Kanpur dated 9.9.2010 stating that the contract of Rs. 7368.62 lacs had been granted to the complainant's firm. As such a huge contract had been granted to the complainant's firm on the representation of the petitioners, in such circumstances. parting of money for obtaining the contract was not unbelievable.

In these circumstances, the contention that no prima case under Section 467 I.P.C. was disclosed cannot be accepted. Also from the mere fact that some amount of money had been returned and thus the case was only of civil nature, for return of the balance amount, was not acceptable. It cannot be ruled out that if once the petitioner felt the pressure of the complainant that criminal proceedings would be initiated against them for taking the money from them on false pretexts, they may have paid off some amount as a preventive action to forestall an F.I.R. against them. Also simply because a party enters into an agreement with another party for doing any unlawful act and, thereafter, the latter party proceeds on the basis of false representations to cheat the party who entered into an unlawful agreement, even if no civil action could lie for enforcing the unlawful contract, in view of Section 23 of the Contract Act, but the question still arises whether the party which first entered into an agreement for an unlawful purpose and thereafter extracts money by cheating the second party by making a false representation on the basis of a forged document that the tender had been awarded to the latter party, whether such a party could escape all punishment and the F.I.R. be quashed. Also this Court does not aid a party which approches it with unclean hands, as the relief under Article 226 is an equitable relief. Also at this stage it is only to be seen whether any prima facie case is disclosed and it cannot be said that in the present circumstances no prima facie case is disclosed calling for interference by this Court.

For all the aforesaid reasons the writ petition is dismissed.

It is made clear that the investigating agency and the trial court will not be influenced by the above observations during investigation or trial and the same may be decided on merits at the appropriate stages.

Order Date :- 9.4.2012

S.B.

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter