Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Prof. Laxminarayan S/O ... vs State Of Maharashtra, Through ...
2021 Latest Caselaw 409 Bom

Citation : 2021 Latest Caselaw 409 Bom
Judgement Date : 8 January, 2021

Bombay High Court
Prof. Laxminarayan S/O ... vs State Of Maharashtra, Through ... on 8 January, 2021
Bench: Z.A. Haq, Amit B. Borkar
 Judgment                                 1                             apl381.14+2.odt




                  IN THE HIGH COURT OF JUDICATURE AT BOMBAY,
                            NAGPUR BENCH, NAGPUR.


                     CRIMINAL APPLICATION (APL) NO. 381 OF 2014
                                        IN
                     CRIMINAL APPLICATION (APL) NO. 598 OF 2014
                                        IN
                     CRIMINAL APPLICATION (APL) NO. 602 OF 2014


 CRI.APPLN.NO.381/2014.

 Prof. Laxminarayan S/o. Jainarayan Rathi,
 Aged about 61 years, Occu. : Business,
 R/o. S-21, Ganga Nagar, Akola.
                                                                    .... APPLICANT.

                                   // VERSUS //


 1.    State of Maharashtra,
       Through P.S.O. Narkhed Police Station,
       Distt. Nagpur.

 2.    Municipal Council Narkhed, through its
       Chief Officer Shri Siddharth Bhagwan
       Meshram, having Office at Narkhed,
       Distt. Nagpur.
                                                            .... NON-APPLICANTS.

  ___________________________________________________________________
 Shri Firdos Mirza, Advocate for Applicant.
 Shri T.A.Mirza, A.P.P. for Non-applicant No.1/State.
 Shri A.Shelat, Advocate for Non-applicant No.2.
 ___________________________________________________________________

 WITH

 CRI.APPLN.NO.598/2014.

 Ashok S/o. Parasram Garate,
 Aged about 44 years, Occu. : Service,
 R/o. Ward No.14, C/o. Shakti Samant,
 Mul, Tq. Mul, District : Chandrapur.

                                                                    .... APPLICANT.


::: Uploaded on - 12/01/2021                      ::: Downloaded on - 07/02/2021 04:46:19 :::
  Judgment                                2                             apl381.14+2.odt




                                  // VERSUS //


 1.    State of Maharashtra,
       through P.S.O. P.S. Narkhed,
       District: Nagpur.

 2.    Municipal Council Narkhed, through its
       Chief Officer Shri Siddharth Bhagwan
       Meshram, having Office at Narkhed,
       District: Nagpur.
                                                           .... NON-APPLICANTS.

  ___________________________________________________________________
 Shri M.P.Khajanchi, Advocate for Applicant.
 Shri T.A.Mirza, A.P.P. for Non-applicant No.1/State.
 Shri A.Shelat, Advocate for Non-applicant No.2.
 ___________________________________________________________________

 AND

 CRI.APPLN.NO.602/2014.

 Pramod S/o. Bhauraoji Nikaju,
 Aged about 46 years, Occu. : Service,
 R/o. C/o. Pappu Arora, Adhyalwale
 Layout, Bye-Pass Road, Umrer,
 Tah. Umrer, Distt. Nagpur.

                                                                   .... APPLICANT.

                                  // VERSUS //


 1.    State of Maharashtra,
       through P.S.O. P.S. Narkhed,
       District: Nagpur.

 2.    Municipal Council Narkhed, through its
       Chief Officer Shri Siddharth Bhagwan
       Meshram, having Office at Narkhed,
       District: Nagpur.
                                                           .... NON-APPLICANTS.




::: Uploaded on - 12/01/2021                     ::: Downloaded on - 07/02/2021 04:46:19 :::
  Judgment                                     3                            apl381.14+2.odt




  ___________________________________________________________________
 Shri M.P.Khajanchi, Advocate for Applicant.
 Shri T.A.Mirza, A.P.P. for Non-applicant No.1/State.
 Shri A.Shelat, Advocate for Non-applicant No.2.
 ___________________________________________________________________

                         CORAM : Z.A.HAQ AND AMIT B. BORKAR, JJ.

DATED : JANUARY 08, 2021.

ORAL JUDGMENT : (Per : Amit Borkar, J.)

1. As all three applications arise out of same First Information

Report, we are disposing them by common judgment.

2. The applicants in all three applications are challenging the First

Information Report No. 61 of 2014 dated 8 th June 2014 registered with the

Non-applicant No.1-Police Station for the offences punishable under Sections

420, 468 and 471 read with Section 34 of the Indian Penal Code. The First

Information Report came to be registered against the applicants on 8 th June

2014 with the accusations that the applicant in Criminal Application No. 381

of 2014 has constructed 611 tenements not as per the agreement annexed to

the application at page No.27. It is further alleged that the applicant in

Criminal Application No.381 of 2014 has received an amount of

Rs.4,04,99,196/- from the non-applicant No.2-Municipal Council and has

therefore, cheated the non-applicant No.2 by not constructing as per the

agreement and by using substandard material. It is also alleged that when

joint inspection was taken by the Chief Executive Officer-Non-applicant No.2,

Judgment 4 apl381.14+2.odt

it was recorded that there were shortcomings in the construction of the

applicant and the material used was of sub-standard quality. The allegations

against the applicant in Criminal Application No. 602 of 2014 was that the

applicant being Junior Engineer had played main role in abetting the crime

along with accused No.1-applicant in Criminal Application No. 381 of 2014.

The allegation against the applicant in Criminal Application No. 598 of 2014

is that he being the Chief Officer along with other applicants abetted the

crime along with applicant in Criminal Application No.381 of 2013.

3. All the applicants, therefore, filed present applications before

this Court and this Court on 10 th September 2014 issued Rule and granted

interim relief thereby staying the impugned First Information Report.

4. The non-applicant No.1 has filed reply on 14 th November, 2014

and contested the application. It is stated in the reply that the applicant in

Criminal Application No. 381 of 2014 has not constructed as per the

specifications in the agreement and the material which was used by the said

applicant was of sub-standard quality. In paragraph No.4 of the reply, it is

alleged that the applicants in Criminal Application No.602 of 2014 and

Criminal Application No. 598 of 2014 have abetted the crime. Therefore, it

is prayed that the applications deserve to be dismissed.

Judgment 5 apl381.14+2.odt

5. We have carefully considered the contents of the First

Information Report and the other material produced on record by the

applicants. The First Information Report accuses the applicant in Criminal

Application No.381 of 2014 for having committed the offences punishable

under Sections 420, 468 and 471 of the Indian Penal Code. Section 420 of

the Indian Penal Code for ready reference, reads as under :

"420. Cheating and dishonestly inducing delivery of property- Whoever cheats and thereby dishonestly induces the person deceived to deliver any property to any person, or to make, alter or destroy the whole or any part of a valuable security, or anything which is signed or sealed, and which is capable of being converted into a valuable security, shall be punished with imprisonment of either description for a term which may extend to seven years, and shall also be liable to fine."

After carefully considering the definition of the cheating as

provided under Section 415 and Section 420 of the Indian Penal Code, the

dishonest intention at the inception of entering into the contract between the

parties is the essential ingredient. From reading of the First Information

Report, the allegations against the said applicants is to the effect that the

applicant had constructed 611 tenements not as per the agreement entered

into between the applicant and the non-applicant No.2 which is on page

No.27 of the said application and has received an amount of

Rs.4,04,99,196/-. The applicant has placed on record the correspondence

between the applicant and the non-applicant No.2. From the said

correspondence, it appears that there was notice issued by the applicant to

Judgment 6 apl381.14+2.odt

the non-applicant No.2 invoking arbitration clause and the application was

also filed under Section 11 of the Arbitration and Conciliation Act, 1996 in

the year 2012. From the correspondence it appears that the applicant was

demanding remaining dues of his work which was completed as per the

agreement. The impugned First Information Report came to be registered on

8th June 2014 which is after almost seven years from the date of execution of

the agreement and after six years of the occupation of the tenements holders.

During the course of hearing, we called upon the Advocates for the non-

applicant Nos. 1 and 2 to ascertain whether there was any complaint made

by the tenement holders about the quality of the construction or the material

used by the applicant being of sub-standard nature.

We have perused the agreement at page 27 and in particular

clause 11 of the said agreement. Clause 11 of the said agreement requires

that the applicant should carry out repairs of the construction in case of the

defects in the construction. The non-applicant Nos. 1 and 2 have not pointed

out that such complaint was made with the applicant within period of six

months from the date of completion of the construction.

6. Having considered the contents of the First Information Report

against the applicants in Criminal Application No. 602 of 2014 and Criminal

Application No. 598 of 2014 wherein there are accusations against the

applicants that the applicants being Junior Engineer and Chief Officer,

Judgment 7 apl381.14+2.odt

respectively have abetted the crime of the applicant in Criminal Application

No. 381 of 2014. Having considered the said allegations in the First

Information Report, we are satisfied that the ingredients of the offences of

Section 409 read with Sections 420, 468 and 471 of the Indian Penal Code

are not made out against the said applicants. It is also pertinent to note that

there is neither any departmental enquiry initiated against both the

applicants nor there is any show cause notice issued to them.

7. We have also gone through the contents of the First Information

Report in the context of the allegations as regards the commission of the

offences under Sections 468 and 471 of the Indian Penal Code. After having

carefully considered the clauses in the First Information Report, we do not

find any averments in the First Information Report against all three

applicants which prima-facie make out case of fulfillment of the offences

under Sections 468 and 471 of the Indian Penal Code.

8. We are satisfied that prima-facie the allegations in the First

Information Report do not constitute averments alleged against all the three

applicants. We, therefore, are satisfied that continuation of the proceedings

against the applicants would amount to abuse of process of the Court. The

present case is squarely covered by clause (1) of paragraph No.102 given in

the judgment in the case of State of Haryana Vs. Bhajan Lal, reported in 1992

Supp(1) SCC 335.

Judgment 8 apl381.14+2.odt

9. We, therefore, pass the following order:

First Information Report bearing Crime No. 61 of 2014, dated

8th June 2014, registered with the non-applicant No.1-Police Station for the

offences punishable under Sections 420, 468, 471 and 34 of the Indian Penal

Code is quashed and set aside.

The Criminal Applications are allowed accordingly.

                             (AMIT B. BORKAR, J)                        (Z.A.HAQ, J)


RRaut..





 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter