Citation : 2023 Latest Caselaw 3145 AP
Judgement Date : 14 June, 2023
1
IN THE HIGH COURT OF ANDHRA PRADESH, AMARAVATI
****
CRIMINAL PETITION No. 4310 of 2015
Between:
Kamireddy Chandrasekhar Reddy,
S/o.Dasaratha Rami Reddy, Aged about 52 years,
R/o.Flat No.106, Srivani Enclave,
Kondabalaram Reddy Street, Nellore City,
SPSR Nellore District.
... Petitioner/Accused
And
1. The State of A.P., Represented by Public Prosecutor,
High Court of A.P., Amaravati.
2. Kovelampudi Venkateshwar Rao,
S/o.Krishna Murthy, Aged about 52 years,
R/o.Muthukur Village & Mandal,
Nellore, SPSR Nellore District.
.. Respondents
DATE OF JUDGMENT PRONOUNCED: 14-06-2023
SUBMITTED FOR APPROVAL:
THE HON'BLE SRI JUSTICE DUPPALA VENKATA RAMANA
1. Whether Reporters of Local Newspapers
may be allowed to see the judgment? Yes/No
2. Whether the copies of judgment may be
marked to Law Reporters / Journals? Yes/No
3. Whether His Lordship wish to
see the fair copy of the Judgment? Yes/No
DUPPALA VENKATA RAMANA, J
2
* THE HON'BLE SRI JUSTICE DUPPALA VENKATA RAMANA
+ CRIMINAL PETITION No. 4310 of 2015
% 14-06-2023
Between:
Kamireddy Chandrasekhar Reddy,
S/o.Dasaratha Rami Reddy, Aged about 52 years,
R/o.Flat No.106, Srivani Enclave,
Kondabalaram Reddy Street, Nellore City,
SPSR Nellore District.
... Petitioner/Accused
And
1. The State of A.P., Represented by Public Prosecutor,
High Court of A.P., Amaravati.
2. Kovelampudi Venkateshwar Rao,
S/o.Krishna Murthy, Aged about 52 years,
R/o.Muthukur Village & Mandal,
Nellore, SPSR Nellore District.
.... Respondents
! Counsel for Petitioner : Sri C.Subodh
^ Counsel for Respondents : Asst.Public Prosecutor (State)
< Gist:
> Head Note:
? Cases referred:
1. 2015 (3) ALT (Crl.) 26 (SC)
2. AIR 1992 SC 604
3. 2009 (8) SCC 751
4. 2021 SCC Online SC 976
5. 2013 (11) SCC 763
6. 2015 (8) SCC 293
This Court made the following:
3
HON'BLE SRI JUSTICE DUPPALA VENKATA RAMANA
CRIMINAL PETITION No.4310 of 2015
ORDER:
In this Criminal Petition filed under Section 482 of the
Code of Criminal Procedure, 1973 (for short "Cr.P.C") the
petitioner/Accused seeks to quash the proceedings against him
in C.C.No.117 of 2015 on the file of V Additional Judicial
Magistrate of First Class, Nellore, for the offence under Section
420 IPC.
2. The private complaint filed by the 2nd respondent herein
was referred to the Police by the learned V Additional Judicial
Magistrate of First Class, Nellore, under Section 156 (3) Cr.P.C.,
which was registered as a case in Crime No.270 of 2014 by the
IV Town Police Station, Nellore, for investigation and report.
3. The facts in issue are that the 2nd respondent/de facto
complainant is doing crusher business in the name and style of
„Royal Stones‟. The petitioner/Accused is the authorized agent to
sell the properties of T.Uttam Reddy, who is the Proprietor of
Deepaditya Developers Limited, Hyderabad, and he proposed to
sell the land to an extent of Ac.1.08½ cents in Sy.No.289 and
Patta No.369 of Epuru Bit-1B, situated in Pantapalem village,
Muthukur Mandal and Gudur Revenue Division. L.Ws.1 to 3,
(K.Venkateswara Rao, Shaik Abdul, Thalluru Kusumakar) visited
the proposed land and de facto complainant agreed to purchase
the said land for a sale consideration of Rs.54.00 lakhs. On
22.11.2008, the petitioner/Accused executed an agreement of
sale in favour of the 2nd respondent/de facto complainant/L.W.1
and received an advance amount of Rs.7.00 lakhs from him with
a condition that he shall pay the balance amount within two
months after measuring the land. The 2nd respondent requested
the petitioner/accused to receive the balance amount and
execute the sale deed in his favour. But, the petitioner/accused
postponed and evaded to execute the regular sale deed. On an
enquiry, the 2nd respondent came to know that the said property
was sold away to third parties by the petitioner/accused for
excess consideration and got registered. When the 2nd
respondent requested the petitioner/accused to refund the
advance amount, he did not give a proper reply and on the basis
of the complaint of the 2nd respondent, a case in Crime No.270 of
2014 was registered by IV Town Police Station, Nellore, for the
offence under Section 420 IPC, the crime was investigated and
eventually having found prima facie evidence against the
accused regarding his complicity in the commission of the said
offence, the Investigating Officer has filed charge sheet in the
trial Court. The said case is now pending before the trial Court.
Questioning the same, the petitioner/accused filed the present
criminal petition to quash the proceedings against him.
4. Heard Sri C.Subodh, learned counsel for the petitioner
and learned Assistant Public Prosecutor for the State.
5. Fulminating the complaint allegations as false and
motivated, the learned counsel for the petitioner/Accused would
submit that the complaint allegations, even if, are accepted to be
true, they would disclose the dispute as civil in nature. He
further argued that if the petitioner/accused is not executed a
sale deed in favour of the 2nd respondent, he ought to have
issued a legal notice expressing his readiness and willingness on
depositing the remaining amount in the Court. But, no notice
was issued. Further, he would submit that the allegations in the
complaint are purely civil in nature and the learned Magistrate
ought not to have entertained the complaint and forwarded the
same to the Police. He would further submit that the
complainant is required to file a sworn affidavit in support of the
complaint allegations as observed by the Hon‟ble Apex Court in
Priyanka Srivastava Vs. State of U.P.,1. In the instant case,
since the complainant did not file any sworn affidavit, the
2015 (3) ALT (Crl.) 26 (SC)
learned Magistrate ought not to have forwarded the complaint to
the Police for investigation. He, therefore, submitted that the
continuation of criminal proceedings is nothing but an abuse of
the process of the Court and thus, he prayed to quash the
proceedings.
6. Learned Assistant Public Prosecutor vehemently
opposed the criminal petition. He would submit that there are
specific allegations made against the petitioner/accused, who
offered to sell the property and received part of the sale
consideration and failed to execute a regular sale deed. On an
enquiry, the 2nd respondent came to know that the petitioner
sold away the property to a third party for excess consideration,
which clearly shows that, with a deceptive intention at the
inception, he took the amount and failed to perform his part of
the contract and it is a clear case of cheating. He would further
submit that there are no merits in the contentions of the
petitioner‟s counsel much less commission of the offence.
Therefore, he would pray to dismiss the criminal petition.
7. Now the point for consideration is:
Whether there are any merits in the criminal petition to allow?
POINT:
8. The above narration of events formed the basis that the
petitioner/accused executed an agreement of sale on 22.11.2008
in favour of the 2nd respondent in respect of the property to an
extent of Ac.1.08½ cents situated in Sy.No.289 of Pantapalem
village. On the date of the agreement of sale, the
petitioner/accused received an amount of Rs.7.00 lakhs towards
part of the sale consideration and agreed to execute the
registered sale deed in favour of the 2nd respondent within two
months after measuring the land. Thereafter, the
petitioner/accused postponed the execution of the sale deed by
receiving the balance sale consideration. In collusion, the
petitioner/accused sold away the property to third parties for
excess consideration. Admittedly, no notice was issued by the
2nd respondent to the petitioner/accused expressing his
readiness and willingness to perform his part of the contract or
even otherwise deposited the balance amount in the Court by
filing a suit. But, the remedy is always available to the 2nd
respondent to file a civil suit for recovery of the advance amount.
In that view, even if the complaint allegations are taken into
consideration as true and correct, one cannot conclude prima
facie that the petitioner/accused has committed the offence. It is
a cardinal principle that when the complaint allegations
essentially disclose a civil dispute and not a criminal offence, the
continuation of the criminal proceedings, would amount to
abuse of process of the Court. Moreover, this Court has at
innumerable instances expressed its disapproval for imparting
criminal colour to a civil dispute made merely to take advantage
of a relatively quick relief granted in a criminal case in contrast
to a civil dispute. Such an exercise is nothing but an abuse of
the process of law which must be discouraged in its entirety.
9. It should be noted that in a decision reported in
State of Haryana & Others Vs. Ch.Bhajanlal and Others2 the
Hon‟ble Apex Court has laid down the following guidelines as to
when the High Court can exercise its plenary powers under
Section 482 Cr.P.C., to quash the proceedings to prevent the
abuse of the process of the Court. They are,
(1) where the allegations made in the First Information Report or the complaint, even if they are taken at their face value and accepted in their entirety do not prima facie constitute any offence or make out a case against the accused;
(2) where the allegations in the First Information Report and other materials, if any, accompanying the F.I.R. do not disclose a cognizable offence, justifying an investigation by police officers under Section 156(1) of the Code except under an order of a Magistrate within the purview of Section 155(2) of the Code;
AIR 1992 SC 604
(3) where the uncontroverted allegations made in the FIR or 'complaint and the evidence collected in support of the same do not disclose the commission of any offence and make out a case against the accused;
(4) where the allegations in the FIR do not constitute a cognizable offence but constitute only a non-cognizable offence, no investigation is permitted by a police officer without an order of a Magistrate as contemplated under Section 155(2) of the Code;
(5) where the allegations made in the FIR or complaint are so absurd and inherently improbable on the basis of which no prudent person can ever reach a just conclusion that there is sufficient ground for proceeding against the accused;
(6) where there is an express legal bar engrafted in any of the provisions of the Code or the concerned Act (under which a criminal proceeding is instituted) to the institu- tion and continuance of the proceedings and/or where there is a specific provision in the Code or the concerned Act, providing efficacious redress for the grievance of the aggrieved party;
(7) where a criminal proceeding is manifestly attended with mala fide and/or where the proceeding is maliciously instituted with an ulterior motive for wreaking vengeance on the accused and with a view to spite him due to private and personal grudge.
10. As can be seen, the 1st guideline is to the effect that
even if the allegations are taken at their face value and accepted
in their entirety, do not prima facie constitute any offence, then
the FIR can be quashed. In the instant case, the
petitioner/accused offered to sell the property, on behalf of
Deepaditya Developers Limited, who is the authorized agent of
T.Uttam Reddy, who is the Proprietor of the said firm. When he
offered to sell the subject property, the 2nd respondent agreed to
purchase the same for a total consideration of Rs.54.00 lakhs
and paid advance of Rs.7,00,000/- with a condition that the
remaining consideration would be paid by him within two
months from the date of agreement dated 22.11.2008, after
measuring the property. But, there is no material on record to
show that the 2nd respondent offered to pay the balance
consideration and the petitioner/accused failed to execute the
sale deed. No notice was given by the 2nd
respondent/complainant to prove his bonafides. In such
circumstances, a distinction must be made between a civil
wrong and a criminal wrong. When disputes between the parties
constitute only civil wrong and not a criminal wrong, the Courts
would not permit a person to be harassed although no case for
taking cognizance of the offence has been made out. Therefore,
this Court is of the considered view that the matter appears to
be civil in nature. When the petitioner failed to execute a sale
deed after expiry of the stipulated period, the 2nd respondent
would have issued a notice seeking refund of the amount or to
file a suit. Therefore, it appears that there is no cheating or
dishonest intention of the petitioner/accused and the present
FIR is an abuse of process of law. It is a purely civil dispute and
has been given colour of a criminal offence to wreak vengeance
against the petitioner/accused and it does not mean to the strict
standard of proof to sustain the accusation.
11. At this juncture, it is relevant to refer the Judgment in
Mohammad Ibrahim and others Vs. State of Bihar and
another3 the Hon‟ble Apex Court has held as under:
"This Court has time and again drawn attention to the growing tendency of complainants attempting to give the cloak of a criminal offence to matters which are essentially and purely civil in nature, obviously either to apply pressure on the accused, or out of enmity towards the accused, or to subject the accused to harassment. Criminal courts should ensure that proceedings before it are not used for settling scores or to pressurise parties to settle civil disputes.........."
12. Another decision reported Mitesh Kumar J.Sha Vs.
State of Karnataka and others4 the Hon‟ble Apex Court has
held as under:
"41. Having considered the relevant arguments of the parties and decisions of this court we are of the considered view that existence of dishonest or fraudulent intention has not been made out against the Appellants. Though the instant dispute certainly involves determination of issues which are of civil nature, pursuant to which Respondent No. 2 has even instituted multiple civil suits, one can by no means stretch the dispute to an extent, so as to impart it a criminal colour. As has been rightly emphasised upon by this
2009 (8) SCC 751
2021 SCC Online SC 976
court, by way of an observation rendered in the case of M/s Indian Oil Corporation Vs. M/s. NEPC India Ltd & Ors.7, as under :-
"14. While no one with a legitimate cause or grievance should be prevented from seeking remedies available in criminal law, a complainant who initiates or persists with a prosecution, being fully aware that the criminal proceedings are unwarranted and his remedy lies only in civil law, should himself be made accountable, at the end of such misconceived criminal proceedings, in accordance with law."
42. It was also observed:-
"13. While on this issue, it is necessary to take notice of a growing tendency in business circles to convert purely civil disputes into criminal cases. This is obviously on account of a prevalent impression that civil law remedies are time consuming and do not adequately protect the interests of lenders/creditors....There is also an impression that if a person could somehow be entangled in a criminal prosecution, there is a likelihood of imminent settlement. Any effort to settle civil disputes and claims, which do not involve any criminal offence, by applying pressure though criminal prosecution should be deprecated and discouraged."
13. Paramjeet Batra Vs. State of Uttarakhand and
others5 the Hon‟ble Apex Court has held as under:
"7. While exercising its jurisdiction under Section 482 of the Code the High Court has to be cautious. This power is to be used sparingly and only for the purpose of preventing abuse of the process of any court or otherwise to secure ends of justice. Whether a complaint discloses a criminal offence or not depends upon the nature of facts alleged therein. Whether essential ingredients of criminal offence
2013 (11) SCC 763
are present or not has to be judged by the High Court. A complaint disclosing civil transactions may also have a criminal texture. But the High Court must see whether a dispute which is essentially of a civil nature is given a cloak of criminal offence. In such a situation, if a civil remedy is available and is, in fact, adopted as has happened in this case, the High Court should not hesitate to quash criminal proceedings to prevent abuse of process of court."
14. In the light of the above decisions, it is true that the
given set of facts may make out a civil wrong but not a criminal
wrong. Hence, this Court is of the view that the complaint does
not disclose any criminal offence at all. The criminal proceedings
should not be encouraged when it is found to be malafide or
otherwise, an abuse of the process of the Court and does not
meet the strict standard of proof required to sustain a criminal
accusation.
15. The complainant is required to file a sworn affidavit in
support of the complaint allegations as observed by the Hon‟ble
Apex Court in Priyanka Srivastava's case(supra). In the instant
case, since the complainant did not file his sworn affidavit, the
learned Magistrate ought not to have forwarded the complaint to
the Police, but in a routine manner in which the complaint has
been referred to the Police for investigation and failed to notice
mandate in Priyanka Srivastava's case (supra). This Court has
come to a conclusion that the continuation of the criminal
proceedings against the petitioners would amount to an abuse of
the process of law.
16. In another decision reported in Vesa Holdings
P.Ltd.& Anr., vs State Kerala & Ors6, the Hon‟ble Apex Court
held as follows:
"It is true that a given set of facts may make out a civil wrong as also a criminal offence and only because a civil remedy may be available to the complainant that itself cannot be a ground to quash a criminal proceeding. The real test is whether the allegations in the complaint disclose the criminal offence of cheating or not. In the present case there is nothing to show that at the very inception there was any intention on behalf of the accused persons to cheat which is a condition precedent for an offence under Section 420 IPC. In our view the complaint does not disclose any criminal offence at all. Criminal proceedings should not be encouraged when it is found to be malafide or otherwise an abuse of the process of the court. Superior courts while exercising this power should also strive to serve the ends of justice. In our opinion, in view of these facts allowing the police investigation to continue would amount to an abuse of the process of court and the High Court committed an error in refusing to exercise the power under Section 482 Criminal Procedure Code to quash the proceedings."
2015 (8) SCC 293
17. Applying the above principles laid down in Hon‟ble
Apex Court‟s judgments, this dictum to the instant factual
matrix, it can be safely concluded that the present case clearly
falls within the ambit of the guidelines of Bhajanlal's case
(supra) and therefore, warrants interference of this Court. In the
backdrop of the discussion that went on, this Court is of the
view that inherent powers under Section 482 Cr.P.C, are liable
to be invoked to quash the proceedings. It is found that the
criminal proceedings are maliciously instituted with an ulterior
motive to settle the civil disputes.
18. Therefore, this Court is of the view that continuation
of criminal proceedings against the petitioner/accused is
undesirable and the proceedings are liable to be quashed.
19. Resultantly, the Criminal Petition is allowed. The
criminal proceedings against the petitioner/accused in
C.C.No.117 of 2015 on the file of the Court of V Additional
Judicial Magistrate of First Class, Nellore, for the offence
punishable under Section 420 IPC, are hereby quashed.
As a sequel, th3e miscellaneous petitions, pending if any,
shall stand disposed of.
JUSTICE DUPPALA VENKATA RAMANA 14.06.2023 DNS Mjl/*
HON'BLE SRI JUSTICE DUPPALA VENKATA RAMANA
CRIMINAL PETITION No. 4310 OF 2015
14.06.2023 DNS Mjl/*
L.R.Copy to be marked
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!