Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bantu Yadav vs State Of U.P. And Another
2025 Latest Caselaw 10712 ALL

Citation : 2025 Latest Caselaw 10712 ALL
Judgement Date : 17 September, 2025

Allahabad High Court

Bantu Yadav vs State Of U.P. And Another on 17 September, 2025

Author: Deepak Verma
Bench: Deepak Verma




HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


Neutral Citation No. - 2025:AHC:166149
 

 
HIGH COURT OF JUDICATURE AT ALLAHABAD 
 
APPLICATION U/S 528 BNSS No. - 9782 of 2025   
 
   Bantu Yadav    
 
  .....Applicant(s)   
 
 Versus  
 
   State of U.P. and Another    
 
  .....Opposite Party(s)       
 
   
 
  
 
Counsel for Applicant(s)   
 
:   
 
Ratnendu Kumar Singh   
 
  
 
Counsel for Opposite Party(s)   
 
:   
 
G.A.   
 
     
 
 Court No. - 72
 
   
 
 HON'BLE DEEPAK VERMA, J.     

1. Supplementary affidavit field today is taken on record.

2. Heard learned counsel for the applicant; learned AGA for the State and perused the material available on record.

3. The present 528 BNSS application has been filed to quash the entire proceeding of Case No.1420 of 2023, (State versus Kundan Lal and 3 others), arising out of charge sheet no.441 of 2022, dated 06.12.2022, in Case Crime No.0473 of 2022, under Sections 420 and 406 IPC, Police Station Sungadi, District Pilibhit and also quash the cognizance and summoning order dated 27.01.2023, passed by CJM, Pilibhit.

4. Counsel for the applicant submitted that applicant is innocent and has been falsely implicated in the present case. Applicant was Director in the company in question, thereafter resigned in the year 2014. Applicant having no concerned with the alleged incident and allegation in the FIR is against one Kundan Lal. The evidence collected by Investigating Officer not disclosing offence against the applicant. The charge sheet submitted under Sections 420 and 406 IPC is not supported by cogent evidence and is liable to set aside. Applicant has been roped in the present case due to mala fide intention. Cognizance/Summoning order passed by learned Magistrate, is without application of his judicial mind and the same is liable to be quashed. He further submitted that proceedings under Sections 420 and 406 I.P.C. cannot run jointly in view of the judgment of Apex Court in Delhi Race Club (1940) Ltd. vs. The State of Uttar Pradesh & Anr., 2024 SCC OnLine SC 2248, wherein the Apex Court in paragraphs 42 and 43 has held thus:

"42. When dealing with a private complaint, the law enjoins upon the magistrate a duty to meticulously examine the contents of the complaint so as to determine whether the offence of cheating or criminal breach of trust as the case may be is made out from the averments made in the complaint. The magistrate must carefully apply its mind to ascertain whether the allegations, as stated, genuinely constitute these specific offences. In contrast, when a case arises from a FIR, this responsibility is of the police ? to thoroughly ascertain whether the allegations levelled by the informant indeed falls under the category of cheating or criminal breach of trust. Unfortunately, it has become a common practice for the police officers to routinely and mechanically proceed to register an FIR for both the offences i.e. criminal breach of trust and cheating on a mere allegation of some dishonesty or fraud, without any proper application of mind.

43. It is high time that the police officers across the country are imparted proper training in law so as to understand the fine distinction between the offence of cheating viz-a-viz criminal breach of trust. Both offences are independent and distinct. The two offences cannot coexist simultaneously in the same set of facts. They are antithetical to each other. The two provisions of the IPC (now BNS, 2023) are not twins that they cannot survive without each other."

5. Learned counsel for the applicant further placed reliance upon the judgment of Apex Court in Rikhab Birani and Another versus State of U.P. and another, 2025 0 Supreme (SC) 657, wherein, the Apex Court has held as under :-

15. During the last couple of months, a number of judgments/orders have been pronounced by this Court, especially in cases arising from the State of Uttar Pradesh, deprecating the stance of the police as well as the courts in failing to distinguish between a civil wrong in the form of a breach of contract, non-payment of money or disregard to and violation of contractual terms; and a criminal offence under Section 420 and 406 of the IPC, the ingredients of which are quite different and requires mens rea at the time when the contract is entered into itself to not abide by the terms thereof.

16. In Lalit Chaturvedi and Others v. State of Uttar Pradesh and Another, 2024 SCC Online SC 171 this Court quoted an earlier decision in Mohammed Ibrahim and Others v. State of Bihar and Another, (2009) 8 SCC 751, wherein, referring to Section 420 of the IPC, it was observed that the offence under the said Section requires the following ingredients to be satisfied:

"18. Let us now examine whether the ingredients of an offence of cheating are made out. The essential ingredients of the offence of "cheating" are as follows:

(i) deception of a person either by making a false or misleading representation or by dishonest concealment or by any other act or omission;

(ii) fraudulent or dishonest inducement of that person to either deliver any property or to consent to the retention thereof by any person or to intentionally induce that person so deceived to do or omit to do anything which he would not do or omit if he were not so deceived; and (iii) such act or omission causing or is likely to cause damage or harm to that person in body, mind, reputation or property."

6. Per contra, learned AGA opposed the submissions raised by learned counsel for the applicant.

7. Considering the facts and circumstances of the case, charge sheet has been submitted by Investigating Officer under Sections 406 and 420 IPC. In view of the judgments of Hon'ble Apex Court in Delhi Race Club (1940) Ltd. vs. The State of Uttar Pradesh & Anr. (supra) both the offences cannot simultaneously run. The Hon'ble Apex Court in State of Gujarat vs Girish Radhakishan Varde (2014) 3 SCC 659, the Hon'ble Apex Court held that court has no power to include or exclude the sections of IPC in charge sheet submitted by Investigating Officer. Paragraph nos.15 and 18 is quoted below:-

"15. The question, therefore, emerges as to whether the complainant/informant/prosecution would be precluded from seeking a remedy if the investigating authorities have failed in their duty by not including all the sections of IPC on which offence can be held to have been made out in spite of the facts disclosed in the FIR. The answer obviously has to be in the negative as the prosecution cannot be allowed to suffer prejudice by ignoring exclusion of the sections which constitute the offence if the investigating authorities for any reason whatsoever have failed to include all the offence into the chargesheet based on the FIR on which investigation had been conducted. But then a further question arises as to whether this lacunae can be allowed to be filled in by the magistrate before whom the matter comes up for taking cognizance after submission of the chargesheet and as already stated, the magistrate in a case which is based on a police report cannot add or substract sections at the time of taking cognizance as the same would be permissible by the trial court only at the time of framing of charge under section 216, 218 or under section 228 of the Cr.P.C. as the case may be which means that after submission of the chargesheet it will be open for the prosecution to contend before the appropriate trial court at the stage of framing of charge to establish that on the given state of facts the appropriate sections which according to the prosecution should be framed can be allowed to be framed. Simultaneously, the accused also has the liberty at this stage to submit whether the charge under a particular provision should be framed or not and this is the appropriate forum in a case based on police report to determine whether the charge can be framed and a particular section can be added or removed depending upon the material collected during investigation as also the facts disclosed in the FIR and the chargesheet.

18. Since the instant case is based on FIR lodged before the police, the correct stage for addition or subtraction of the sections will have to be determined at the time of framing of charge."

8. The offence under Section 406 and 420 cannot run simultaneously in view of the Apex Court judgement passed in Delhi Race Club (1940) Ltd. vs. The State of Uttar Pradesh & Anr. (supra). Since the Investigating Officer has submitted charge sheet under Section 406 and 420 IPC, therefore, in view of the Apex Court judgements, court cannot include or exclude crime sections in the charge sheet submitted by Investigating Officer. At this stage, this Court is not inclined to allow the prayer made in the present application.

9. The defence version of the applicant has to be considered by the court concerned at the appropriate stage. The accused/applicant has statutory remedy of moving discharge application before the court concerned at the appropriate stage.

10. Considering the material on record, it is directed that, if objection/discharge application is filed on behalf of the applicant before the court concerned within thirty days, it is expected that the court concerned will consider and decide the same expeditiously within a period of two months in accordance with law. Till the disposal of discharge application, no coercive action will be taken against the applicant.

11. With the aforesaid observations/directions, this application under Section 528 BNSS stands disposed of.

(Deepak Verma,J.)

September 17, 2025

I.A.Siddiqui

 

 

 
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 : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter