Citation : 2023 Latest Caselaw 5781 Cal
Judgement Date : 31 August, 2023
IN THE HIGH COURT AT CALCUTTA
CRIMINAL REVISIONAL JURISDICTION
Appellate Side
PRESENT:
THE HON'BLE JUSTICE TIRTHANKAR GHOSH
C.R.R. 1082 of 2022
Sri Beni Madhab Roy versus Mrs. Meena Chourasia & Ors.
Mr. Indrajeet Dasgupta, Ms. Puspita Bhowmick ... For the Petitioner. Heard on : 28.07.2023 & 17.08.2023. Judgment on : 31.08.2023 Tirthankar Ghosh, J:-
The present revisional application has been preferred challenging the
proceedings of Complaint Case No. CN-1042/21 dated 22.11.2021 which is
pending before the learned Metropolitan Magistrate, 11th Court, Calcutta
under Sections 420/406/506/34 of the Indian Penal Code. The Complaint
Case was initiated before the learned Additional Chief Metropolitan
Magistrate, Calcutta by one Mrs. Meena Chourasia and the petitioner was
implicated as accused no.5 in the said complaint. The learned Magistrate on
perusal of the complaint was pleased to take cognizance of the offences
under Sections 420/406/506/34 of the Indian Penal Code and
subsequently after examination under Section 200 of the Code of Criminal
Procedure of the complainant/representative and another witness, namely,
Om Prakash Chourasia and Meena Chourasia was pleased to issue process
under Sections 420/406/506/34 of the Indian Penal Code.
The allegations made in the petition of complaint were to the effect
that M/s. B. S. Enterprises, the partnership firm and Bimal Kumar Sikaria
(accused no.2) and Sri Sandip Sen are partners of the said firm who were
engaged in developing a multistoried building with the landowners on joint
venture basis. The accused nos. 4 and 5 being Neel Madhab Roy and Beni
Madhab Roy were the joint owners of the land situated at 53B, Sova Bazar
Street and 12, Rasik Lal Ghosh Lane, Kolkata-700005. It has been
contended that the accused nos. 4 and 5 (petitioner) handed over the
schedule property to the partners of the accused firm by executing a
development agreement which was notarised on 09.05.2018 where accused
nos. 4 and 5 jointly signed as Administrator to the Estate of Kumar
Pramatha Nath Roy and the accused nos. 2 and 3 as developers jointly
signed the terms and conditions for developing the multistoried building. A
registered power of attorney was also given in favour of the accused nos. 2
and 3 by the accused nos. 4 and 5 for the purposes of development of the
multistoried building and also for execution of agreement of sale and deed of
conveyance for the intending purchasers of any newly constructed flat of the
said multistoried building. Additionally, the developers were also empowered
to collect advance amount of the total sale consideration on behalf of the
accused nos. 4 and 5 as they are lawful representatives and attorneys. After
scrutinising all the documents and papers, the complainant entered into an
agreement for sale on 21.06.2018 with accused nos. 2 and 3 both being
partners of accused no.1/firm for purchasing one space on Block A, middle
position in the ground floor, measuring super built up area of 440 sq. ft.
(more or less) in the said land at 53B, Sova Bazar Street and 12, Rasik Lal
Ghosh Lane, Kolkata-700005 where the accused nos. 2 and 3 signed as
constituted attorney of the accused nos. 4 and 5. The complainant gave a
sum of Rs.8,00,000/- by cash and by RTGS in the name of the accused nos.
1 and 3 by electronic mode out of total consideration of Rs.15,00,000/- for
purchasing the said flat by way of advance payment.
The complainant alleges that after passage of time the developers
along with land owners were not able to collect completion certificate from
the competent authority and as such were not able to hand over the flat to
the complainant. The time period which was mentioned in the agreement for
sale i.e., 30 months from the date of execution of the said agreement was
also not adhered to neither the advance amount was returned. The
complainant thereafter started visiting the office of the accused persons, but
she was thrown out and abused in filthy languages. The complainant by way
of a demand notice dated 23.09.2021 demanded the amount of
Rs.8,00,000/-. The said notice was received by the accused persons, but in
spite of receipt of the same, they did not refund it, thereby causing wrongful
loss to the complainant to the tune of Rs.8,00,000/-. According to the
complainant, the developer and the land owner knowing full well have
falsely and fraudulently accepted the advance amount with a malafide
intention to deceive the complainant for enriching themselves by way of
wrongful gain. The accused persons have by their act and conduct
committed offences of cheating, criminal breach of trust, criminal
intimidation and all of them were hand in gloves with each other. As such,
according to the complainant, they should be tried for the offences under
Sections 420/406/506/34 read with Section 120B of the Indian Penal Code.
On receipt of the complaint, the learned Additional Chief Metropolitan
Magistrate, Calcutta was pleased to take cognizance of the offences and
thereafter was pleased to transfer the case to the learned Metropolitan
Magistrate, 11th Court, Calcutta.
As aforestated the learned Metropolitan Magistrate, 11 th Court,
Calcutta on examination of the complainant's authorised representatives
and another Meena Chourasia was pleased to issue process under the
provisions of Sections 420/406/506/34 of the Indian Penal Code.
I have considered the submissions advanced on behalf of the
petitioner and the complicity of the present petitioner. From the allegations
made in the petition of complaint, it is transparent that the case has been
instituted for the purposes of refund of the sum of Rs.8,00,000/-. The said
sum of Rs.8,00,000/- was paid to the accused no.1 which happens to be the
partnership firm of accused nos. 2 and 3. Except oral assertions, there is
nothing on record to show that any amount was paid to the accused no.5
being the present petitioner. The subject-matter of wrongful gain or wrongful
loss which has been claimed by the petitioner was never part and parcel of
any act or conduct of the accused no.5/petitioner. Further the petitioner
along with another were the land owners. The main purpose of the amount
being advanced was for the purposes of purchase of a space on Block A,
middle position in the ground floor of the premises at 53B, Sova Bazar
Street and 12, Rasik Lal Ghosh Lane, Kolkata-700005.
Having regard to the nature of the allegations which has been made, I
am of the view that the provisions of Section 420 of the Indian Penal Code or
for that purpose Section 406 of the Indian Penal Code is not made out as in
this case there was an agreement and in respect of the agreement, the
amount was advanced. The said amount was advanced to the accused no. 1,
the representatives of whom are accused nos. 2 and 3. Accepting the fact
that the accused no.5/petitioner happens to be the owner of the land, there
is nothing on record to show that the petitioner no.5 had any intention to
deceive the complainant. The communications and/or representations were
made between the accused no.1 and its partners and the complainant. Even
if the allegations are taken to be true, I am of the considered view that the
remedy of the petitioner is before the civil court and a dispute which should
have been adjudicated by the civil court has been given a cloak of a criminal
proceeding. To that effect the Hon'ble Supreme Court in Hridaya Ranjan
Prasad Verma & Ors. -Vs.- State of Bihar & Anr. reported in (2000) 4 SCC
168 was pleased to observe as follows:
"15. ....... that the distinction between mere breach of contract and the offence of cheating is a fine one. It depends upon the intention of the accused at the time of inducement which may be judged by his subsequent conduct but for this subsequent conduct is not the sole test. Mere breach of contract cannot give rise to criminal prosecution for cheating unless fraudulent or dishonest intention is shown right at the beginning of the transaction, that is the time when the offence is said to have been
committed. Therefore it is the intention which is the gist of the offence. To hold a person guilty of cheating it is necessary to show that he had fraudulent or dishonest intention at the time of making the promise............."
Further in Indian Oil Corporation -Vs. - NEPC India Ltd. & Ors.
reported in (2006) 6 SCC 736, the Hon'ble Supreme Court was pleased to
hold that:
"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. ........."
In a recent judgment of the Hon'ble Supreme Court being Mitesh
Kumar J. Sha -Vs. - State of Karnataka & Ors. reported in 2021 SCC
OnLine SC 976, the aforesaid view has been approved.
Having regard to the nature of the allegations and the complicity
which has been portrayed particularly with regard to the present petitioner,
I am of the opinion that further continuance of the proceedings so far as the
present petitioner is concerned in the background of the allegations and the
initial deposition of the witnesses do fail to make out any offences under
Sections 420/406/506/34 of the Indian Penal Code. As such, further
continuance of Complaint Case No. CN-1042/21 dated 22.11.2021 pending
before the learned Metropolitan Magistrate, 11th Court, Calcutta is an abuse
of the process of law and as such the same is hereby quashed.
Thus, the revisional application being CRR 1082 of 2022 is allowed.
Pending connected application, if any, is consequently disposed of.
All parties shall act on the server copy of this order duly downloaded
from the official website of this Court.
Urgent photostat certified copy of this order, if applied for, be supplied
to the parties upon compliance with all requisite formalities.
(Tirthankar Ghosh, J.)
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!