Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Atal Godwani vs State Of Chhattisgarh
2026 Latest Caselaw 931 Chatt

Citation : 2026 Latest Caselaw 931 Chatt
Judgement Date : 24 March, 2026

[Cites 4, Cited by 0]

Chattisgarh High Court

Atal Godwani vs State Of Chhattisgarh on 24 March, 2026

Author: Ramesh Sinha
Bench: Ramesh Sinha
                                                             1




                                                                         2026:CGHC:13883-DB
                                                                                         NAFR

                                HIGH COURT OF CHHATTISGARH AT BILASPUR


                                              CRMP No. 460 of 2024

                       1.   Atal Godwani Son of Late Shri Sirumal Godwani Aged About 56
                            Years R/o. Ward No. 24, Gurunanak Nagar, Station Road, Durg,
                            Tahsil and District Durg, C.G.
                       2.   Vikash Makhija Son of Gagan Das Makhija Aged About 35 Years
                            R/o Sindhi Colony, Durg, Tahsil and District Durg, C.G.
                       3.   Ravi Kevaltani Son Of Prabhu Das Kevaltani Aged About 40
                            Years R/o Behind Arjunda Dairy, Sindhi Colony, Durg, Tahsil And
                            District Durg, C.G.
                                                                              --- Petitioner(s)
                                                       versus
                       1.   Omprakash Kotwani Son of Radhakishan Kotwani Aged About 37
                            Years R/o Polsaipara, Durg, Tahsil And District Durg, C.G.
                       2.   State of Chhattisgarh Through Police Station Kotwali Durg, Dist.
                            Durg, C.G.
                                                                           --- Respondent(s)

1. Atal Godwani S/o Late Sirumal Godwani Aged About 58 Years Resident of Ward No.24, Gurunanak Nagar, Station Road, Mohan Nagar, Durg District- Durg (C.G.)

2. Vikas Makhija S/o Shri Gagandas Makhija Aged About 37 Years Resident - of Sindhi Colony, Durg, District- Durg (C.G.)

3. Ravi Kewaltani S/o Shir Prabhudas Kewaltani Aged About 43 Years Resident Of Sindhi Colony, Durg, District- Durg (C.G.) Digitally signed by

---Petitioner(s) BRIJMOHAN BRIJMOHAN MORLE MORLE Date:

2026.03.24 17:04:29 +0530

versus

1. State of Chhattisgarh Through- Station House Officer, Police Station Kotwali, Durg, District- Durg (C.G.)

2. Om Prakash Kotwani S/o Shri Radhakishan Kotwani Aged About 37 Years Resident of Polsaipara, Durg, District- Durg (C.G.)

--- Respondent(s) (Cause-title taken from Case Information System)

For Petitioners : Mr. B.P. Sharma and Mr. M.L. Sakat, Advocates.

For Respondent : Mr. Vivek Kumar Shrivastava, Advocate

of 2024 and for respondent No. 2 in CRMP No. 3537 of 2025.

For State : Mr. Saumya Rai, Deputy Government Advocate in both the cases.

Hon'ble Shri Ramesh Sinha, Chief Justice Hon'ble Shri Arvind Kumar Verma, Judge Order on Board Per Ramesh Sinha, Chief Justice

24.03.2026

1. Heard Mr. B.P. Sharma and Mr. M.L. Sakat, learned counsel for

the petitioners. Also heard Mr. Vivek Kumar Shrivastava, learned

counsel, appearing for respondent No. 1 in CRMP No. 460 of 2024 and

for respondent No. 2 in CRMP No. 3537 of 2025, and Mr. Saumya Rai,

learned Deputy Government Advocate, appearing for the State in both

the cases.

2. The CRMP No. 460 of 2024 has been filed by the petitioners with

the following prayer:

"It is, therefore, prayed that this Hon'ble Court may

kindly be pleased to allow this application, and quash

the order dated 05.02.2024 (Annexure P/1), passed

by the Judicial Magistrate, First Class, Durg, District

Durg (C.G.) in criminal case MJC Cri. No. 982 of

2024, and also quashed the First Information Report

No. 0062 of 2024 (Annexure P/2), lodged by the

Kotwali Durg, District Durg (C.G.), against the

petitioners, in the interest of justice."

3. The CRMP No. 3537 of 2025 has been filed by the petitioners

with the following prayer:

"It is, therefore, prayed that this Hon'ble Court may

be pleased to exercise its inherent jurisdiction under

Section 528 of BNSS and in exercise thereof be

pleased to admit the matter, call for the records of

Criminal Case No. RCC/15505/2024 and after

hearing the parties in the matter, be pleased to set

aside the order date 12.11.2025 (Annexure P/1)

passed by the learned Chief Judicial Magistrate Durg

in Criminal Case No. RCC/15505/2024 and in effect

allow the closure report submitted by respondent

No.1 because continuation of criminal proceeding

against petitioners after mutual settlement between

the parties is not only abuse of process of Court and

abuse of process of law, but also in violation of

petitioners' fundamental and constitutional rights in

the facts and circumstances of the case."

4. Learned counsel for the petitioners submits that the dispute

arises out of a partnership arrangement relating to "The Colours

Group", engaged in real estate and construction activities. It is

submitted that the partnership deed contains an arbitration clause for

resolution of disputes, and despite the same, the dispute has been

given a criminal colour by invoking jurisdiction under Section 156(3) of

the Cr.P.C.

5. It is submitted by the learned counsel for the petitioners that the

learned Magistrate, without conducting any preliminary inquiry and

without proper application of judicial mind, directed registration of FIR,

resulting in FIR No. 0062/2024 under Section 420/34 of the IPC. It is

further submitted that the essential ingredients of cheating, particularly

dishonest intention at inception, are not made out and the dispute is

purely civil in nature.

6. Learned counsel for the petitioners further contended that the

parties subsequently invoked arbitration and an arbitral award dated

17.05.2024 was passed on the basis of mutual settlement. It is

submitted that private respondent had initially consented to closure of

criminal proceedings, pursuant to which the police submitted a closure

report under Section 173 of the Cr.P.C. He would submit that the

learned Magistrate erred in rejecting the closure report and directing

further investigation, despite the settlement between the parties. It is

contended that continuation of criminal proceedings amounts to abuse

of process of law.

7. Per contra, learned counsel for private respondent submits that

the Joint Memorandum of Compromise was executed voluntarily and a

total sum of Rs. 90,00,000/- was agreed to be paid towards full and

final settlement, out of which Rs. 25,00,000/- has already been paid.

The balance amount of Rs. 65,00,000/- was tendered through cheques,

which were dishonoured. He further submitted that due to dishonour of

cheques and non-compliance of the arbitral award, private respondent

was constrained to oppose the closure report. It is also submitted that,

as per the terms of the compromise, the petitioners are additionally

liable to pay a sum of Rs. 11,00,000/- towards damages/compensation.

It is contended that unless the entire agreed amount along with the said

amount of Rs. 11,00,000/- is paid, the settlement cannot be treated as

fully complied with.

8. Learned counsel for private respondent further contended that

private respondent continues to remain a partner till full compliance of

the arbitral award and that certain alleged acts of the petitioners are in

violation of the terms of settlement.

9. Learned State counsel submits that the police acted in

accordance with the order passed under Section 156(3) of the Cr.P.C. It

is submitted that after investigation, a closure report was submitted;

however, the learned Magistrate, being dissatisfied, directed further

investigation, which is permissible in law.

10. Having heard learned counsel for the parties and perused the

record, it is evident that the dispute between the parties arises out of a

partnership agreement and business transactions. The allegations

essentially pertain to breach of contractual obligations and subsequent

disputes regarding settlement.

11. It is not in dispute that the parties entered into a compromise and

the matter was referred to arbitration, culminating in an arbitral award

dated 17.05.2024. The nature of the dispute is thus predominantly civil

and contractual.

12. The opposition to the closure report by private respondent is

primarily based on alleged non-compliance of the settlement, including

dishonour of cheques. Such grievances, in the considered opinion of

this Court, are enforceable through civil remedies, including execution

of the arbitral award.

13. The essential ingredients of the offence under Section 420 of the

IPC, particularly dishonest intention at the inception of the transaction,

are not prima facie made out from the material available on record.

14. In these circumstances, continuation of criminal proceedings

would amount to abuse of process of law and would result in converting

a civil dispute into a criminal prosecution, which is impermissible.

15. At the same time, it is noted that certain monetary obligations

under the settlement remain disputed. The petitioners have placed on

record a demand draft of Rs. 65,00,000/- along with the present

petition, evidencing their intention to comply with the settlement.

16. Considering the submissions of private respondent regarding

payment of an additional sum of Rs. 11,00,000/-, this Court is of the

opinion that the interest of justice would be adequately safeguarded by

directing payment of the said amount.

17. Accordingly, the petitioners are directed to pay a sum of Rs.

11,00,000/- to private respondent within a period of one week from

today.

18. The demand draft of Rs. 65,00,000/- filed by the petitioners along

with the petition shall be handed over/returned to private respondent

forthwith, subject to proper identification.

19. In view of the aforesaid facts and the settled position of law that

criminal proceedings cannot be permitted to continue in matters which

are essentially civil in nature and have been settled between the

parties, this Court finds that both the petitions deserve to be allowed.

20. Accordingly, the order dated 05.02.2024 passed by the Judicial

Magistrate First Class, Durg, and FIR No. 0062/2024 registered at

Police Station Kotwali, Durg, along with all consequential proceedings,

are hereby quashed.

21. The order dated 12.11.2025 passed by the Chief Judicial

Magistrate, Durg, rejecting the closure report and directing further

investigation is set aside, and the closure report submitted by the police

stands accepted.

22. It is made clear that the aforesaid directions regarding payment

shall not preclude private respondent from availing appropriate

remedies in accordance with law in case of any further surviving

grievance.

23. With the aforesaid observations and directions, both the petitions

stand allowed.

                             Sd/-                           Sd/-
                    (Arvind Kumar Verma)               (Ramesh Sinha)
                           Judge                         Chief Justice




Brijmohan
 

 
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