Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sangeeta Kothari vs The State Of West Bengal & Anr
2021 Latest Caselaw 4090 Cal

Citation : 2021 Latest Caselaw 4090 Cal
Judgement Date : 5 August, 2021

Calcutta High Court (Appellete Side)
Sangeeta Kothari vs The State Of West Bengal & Anr on 5 August, 2021
05.08.2021
Ct No. 34
SL. No. 4
   PA
                              CRR 3042 of 2019
                          (Through Video Conference)

                                Sangeeta Kothari
                                      -Vs.-
                          The State of West Bengal & Anr.



             Mr. Ayan Bhattacherjee,
             Mr. Sharequl Haque,
             Mr. Prattay Khan
                                  ....for the petitioner
             Mr. Arindam Jana,
             Mr. Soumajit Chatterjee
                                .... for the opposite party no.2.
             Mr. Saswata Gopal Mukherjee, Ld. P.P.
             Mr. Arijit Ganguly,
             Mr. Sandip Chakraborty,
                                 ....for the State.




                    The       present   revisional    application   has   been

             preferred against the judgment and order dated July 31,

             2019 passed by learned Additional District Judge, Fast

             Track Court No.1, Alipore, South 24 Parganas in Cri. Motion

             No. 159 of 2018, wherein the learned Sessions Court while

             exercising its revisional jurisdiction affirmed the order dated

             January    18,     2018    passed   by    the   learned   Judicial

             Magistrate, 6th Court, Alipore, South 24 Parganas in

             connection with South Port Police Case No. 297 dated

             October 12, 2011 corresponding to C.G.R. No. 3756 of 2011

             under Section 120B/406/420 of the Indian Penal Code.
                      2




       The present petitioner preferred an application

under Section 239 of Cr.P.C. praying before the Learned

Magistrate for discharging her from the case. The learned

Magistrate on consideration of the materials was pleased to

refuse the same and being aggrieved by the said order the

petitioner approached the Sessions Court thereby invoking

its revisional jurisdiction and the learned Sessions Court

was of the view that at the stage of consideration of charge,

according to the materials on record and the contents of the

Case Diary sufficient materials surfaced against the accused

person and as such did not find any illegality committed by

the learned Magistrate while passing the impugned order

and as such affirmed the order passed by the learned

Magistrate,    thereby   refusing   the   petitioner(s)        to   be

discharged from the case.


      The subject matter of the case relates to an advance

payment       of   Rs.1.50/-   crore      advanced        to        the

accused/petitioners being made by electronic mode on

30.01.2011

, 18.01.2011 and 28.01.2011 for supplying of

pulses and in spite of receipt of the said amount the

accused/petitioners by entering into a criminal conspiracy

refused to supply the pulses/yellow peas and also refused to

refund the amount which was received by them. According

to the complainant he has been dishonestly induced by the

accused/petitioners and as such the accused persons not

only cheated him but also committed the offence of criminal

breach of trust.

In course of hearing of the revisional application

affidavits have been exchanged between the parties and in

fact, the Case Diary has been perused by this Court. It is

reflected from the ledgers which are part of the record of the

case that there were continuous business transactions

between the company belonging to the petitioners and that

of the complainant. Records also reveal that the total

transaction entered into by the petitioners and the

complainant/opposite party are more than eight/nine

occasions and it is the last transaction only wherein the

petitioners have failed to keep up to their commitments for

supply of the yellow peas/pulses as alleged.

Moreover, it is seen that the total transaction was

more than Eight Crores Rupees. Having regard to the settled

principles of law that there is a difference between

cheating/criminal breach of trust/breach of agreement and

if in a commercial transaction there are number of

transactions which have taken place and the majority of

commitments have been honoured and only because of

failure to keep up to a subsequent promise an individual is

impleaded in a criminal case the same should not be

allowed to continue.

In view of the aforesaid, I am of the opinion that the

further continuance of South Port Police Case No. 297 dated

October 12, 2011 corresponding to C.G.R. No. 3756 of 2011,

presently pending before the learned Judicial Magistrate, 6th

Court, Alipore, South 24 Parganas, is an abuse of the

process of the Court as the same is a commercial dispute

which has been converted into a criminal case, accordingly

the said proceedings before the learned Judicial Magistrate,

6th Court, Alipore, South 24 Parganas is hereby quashed.

Consequently the order dated July 31, 2019 is set

aside.

Mr. Jana, learned Advocate appearing for the

complainant has brought on record by way of

supplementary affidavit-in-opposition certain documents by

which Mr. Jana contends that these documents were not

collected by the Investigating Agency in course of

investigation from which it would reflect that the days on

which the petitioners collected the sum of Rs.1.5/- crore by

that time they have removed all the yellow peas and did not

have yellow peas/pulses in their custody. To that effect

other persons from whom the accused persons in this case

collected money have also made similar complaints and

cases have been registered in different police stations.

In view of the submissions so made by the learned

Advocate for the complainant/opposite party and the

proposition of law as spelt out by the Hon'ble Supreme

Court in Pramatha Nath Taluqdar -Vs. - Saroj Ranjan

Sarkar reported in AIR 1962 SC 876, I am of the opinion

that the complainant will be at liberty to prefer a complaint

case before the learned Magistrate on the basis of the new

materials which are in his custody presently. The learned

Magistrate will be at liberty to assess the materials and

thereafter would consider whether a case has been made

out for issuance of process.

The learned Magistrate apart from the aforesaid

judgment of the Hon'ble Supreme Court would also take

into account the judgment of Jatinder Singh and Ors. -Vs.

- Ranjit Kaur reported in (2001) 2 SCC 570, Poonam

Chand Jain and Anr. -Vs. - Fazru reported in (2010) 2

SCC 631 and Samta Naidu and Anr. -Vs. - State of

Madhya Pradesh and Anr. reported in (2020) 5 SCC 378

before issuance of process.

State is directed to hand over copies of the

documents which were collected in course of investigation to

the complainant and if any original is in custody of the

State, the complainant will be at liberty to take out proper

application for directing the learned Magistrate to release

the same in near future for the interest of the complaint

case which they would prefer, if so advised.

With the aforesaid observations C.R.R. No. 3042 of

2019 is allowed.

Pending Applications, if any, is consequently

disposed of.

All parties shall act on the server copies of this

order duly downloaded from the official website of this

Court.

(Tirthankar Ghosh, J.)

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter