Citation : 2025 Latest Caselaw 4042 Chatt
Judgement Date : 29 April, 2025
1/4
HIGH COURT OF CHHATTISGARH AT BILASPUR
MANPREET
KAUR
Digitally signed
CRMP No. 1430 of 2025
by MANPREET
KAUR
Date: 2025.04.30
10:43:14 +0530 Neeraj Pokhariya Versus State Of Chhattisgarh
Order Sheet
29.04.2025 Heard Ms. Madhunisha Singh, learned counsel for
the petitioners. Also heard Mr. Shailendra Sharma,
learned Panel Lawyer for respondents No. 1 / State.
Learned counsel for the petitioners submits that
the nature of allegations made in the FIR No. 31 of 2023
dated 25.01.2023 and the consequent charge-sheet No.
194/2023, do not disclose any ingredients of the offences
under Sections 420 and 34 IPC. The dispute, at its core,
is purely civil in nature arising out of dissatisfaction with
the quality of goods supplied under a distribution
agreement and does not involve any dishonest or
fraudulent inducement at inception. The complaint lacks
any prima facie material to show that the petitioners had
any dishonest intention from the beginning, which is a
sine qua non for invoking Section 420 IPC. The
complainant was a customer/distributor who entered into
a voluntary business arrangement with Rise Vision
Fashion Company. Dissatisfaction with quality of goods
at best raises a consumer or contractual issue, not a
criminal one. The petitioners are mere employees of the
said firm, acting under the directions of the directors and
did not personally gain or induce any deposit. The
agreements and business communications were made
on behalf of the firm, in the normal course of business.
The petitioners were discharged vide order dated
13.11.2024 by the Learned Special Judge, CGPDI Act,
Rajnandgaon, from charges under Sections 6(5) and 10
of the Chhattisgarh Protection of Depositors Interest Act,
2005, thereby recognizing that the petitioners and the
company were not engaged in any investment or deposit
scheme but rather in the marketing and sale of
garments. The dispute, as alleged, being with respect to
poor quality of goods or unmet expectations from a
marketing scheme, would squarely fall within the purview
of the Consumer Protection Act, 2019, and not under the
criminal law. Reliance is placed on the judgment in
Mohd. Ibrahim v. State of Bihar ((2009) 8 SCC 751]
whereby, the Hon'ble Apex Court held that civil disputes
cannot be criminalized in the absence of dishonest
intention. The Hon'ble Supreme Court in Joseph
Salvaraj A. v. State of Gujarat [(2011) 7 SCC 59] and
Randheer Singh v. State of U.P. [(2021) 14 SCC 626]
held that criminal prosecution should not be permitted to
be used as a tool of harassment in purely civil matters.
In view of the above, issue notice to the
respondent No.2 by ordinary post as well as registered
post.
Learned State counsel appears and accepts notice
on behalf of respondents No.1, therefore, issuance of
notice to it, is dispensed with.
Process Fee be paid within a week only for
respondents No.2.
Notice be made returnable in four weeks.
Two weeks' time is granted to the learned State
counsel as well as respondents No.2 to file their reply-
affidavit and thereafter, two weeks' time is granted to the
learned counsel for the petitioners to file rejoinder
affidavit.
List the matter thereafter.
Till then, further proceedings against the
petitioners, namely, Neeraj Pokhariya, Akash
Gawade, Yamini Sahare, Vishal Dhone and Pradeep
Giri alias Kuldeep in RCC No. 9731 of 2024 in
pursuance to the charge-sheet bearing Final Report
No.194/2023 against FIR bearing Crime No. 31 of
2023 dated 25.01.2023 for offence under Sections
420, 34 of the IPC, shall remain stayed, subject to the
condition that the petitioners shall co-operate in the
investigation.
Sd/- Sd/-
(Arvind Kumar Verma) (Ramesh Sinha)
Judge Chief Justice
Manpreet
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!