Friday, 24, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Reliance Securities Ltd. vs State & Anr.
2014 Latest Caselaw 3503 Del

Citation : 2014 Latest Caselaw 3503 Del
Judgement Date : 4 August, 2014

Delhi High Court
Reliance Securities Ltd. vs State & Anr. on 4 August, 2014
*     IN THE HIGH COURT OF DELHI AT NEW DELHI
+     CRL.M.C. No. 3376/2014

                   Date of decision: 4th August, 2014

RELIANCE SECURITIES LTD.                    ..... Petitioner
                  Through: Mr. Anil K. Kher, Sr. Adv. with
                           Mr. Sidharth Jain, Advocate

                          versus

STATE & ANR.                                        ..... Respondents
                          Through: Mr. P.K. Saxena, APP for the State


CORAM:
HON'BLE MR. JUSTICE VED PRAKASH VAISH

VED PRAKASH VAISH, J. (ORAL)

Crl.M.A. No.11702/2014 (exemption) The application is allowed subject to just exceptions. Application is disposed of accordingly.

Crl.M.C. No. 3376//2014

1. By way of this petition under Section 482 Code of Criminal Procedure, 1973 (hereinafter referred to as `Cr.P.C.') the petitioner has challenged the impugned order dated 07.6.2014 passed by learned Additional Sessions Judge, Delhi in Crl. Rev. No.52/2014 titled 'Reliance Securities Ltd. vs. State & Anr.' whereby the revision petition filed by the petitioner was dismissed.

2. The brief facts of the case are that the petitioner filed a complaint for the offence under Sections 403/406/415/420 IPC on the allegations, inter alia, that the accused/respondent No.2, Pankaj Bajania was an ex-employee of the petitioner and he was

terminated from the services vide letter dated 26.11.2013. The respondent No.2 was provided with a vehicle i.e. Maruti Suzuki Ritz Model of 2010 for his official and personal use as per terms and conditions of the Vehicle Policy of the company and an agreement was executed on 28.10.2010. It was alleged by the petitioner that respondent No.2 failed to return the said vehicle to the petitioner even after his termination from the service. The petitioner lodged a complaint dated 2.1.2014 with SHO, P.S. Karol Bagh but no action was taken by the police.

3. The petitioner also moved an application under Section 156(3) Cr.P.C. In the said application Action Taken Report was called from the concerned SHO. The SHO filed the ATR stating that the dispute between the parties regarding termination of services and vehicle in question is pending before learned Additional District Judge and Labour Court. The complainant had failed to disclose the said facts in his pleadings. Vide order dated 16.4.2014 passed by learned Metropolitan Magistrate, the said application under Section 156(3) Cr.P.C. was dismissed and the petitioner was directed to adduce pre-summoning evidence. The petitioner challenged the said order dated 16.4.2014 by filing Criminal Revision which was dismissed by learned Additional Sessions Judge, Central, Tis Hazari Courts, Delhi vide impugned order dated 7.6.2014.

4. Feeling aggrieved by the said order, the petitioner filed the present petition.

5. Learned counsel for the petitioner submits that respondent No.2 was an employee of the petitioner company and during the course of his employment a car i.e. Maruti Suzuki Ritz was provided to respondent No. 2. The services of respondent No. 2 were

terminated vide letter dated 26.11.2013. Counsel for the petitioner further submits respondent No.2 had failed to return the said vehicle, despite repeated requests and notice dated 2.12.2013. He also submits that respondent No.2 is not entitled to use the said car until and unless he buys it and gets the same transferred in his name.

6. Relying upon the judgments in "Babu Lal vs. State of Rajasthan and Ors.", 2009 Crl.L.J. 4362 and "M.C. Mehta vs. Union of India (UOI) & Ors.", (2007) 1 SCC 110, counsel for the petitioner submits that the trial court should have directed for registration of FIR.

7. It is a well settled law that when criminal complaint is filed before the Magistrate and upon perusal it is found that it discloses a cognizable offence having been committed, two courses are open to the Magistrate. He may chose to inquire into the complaint by taking cognizance in exercise of his powers under Section 190 Cr.P.C. and proceed to inquire into it in accordance with the procedure laid down in Sections 200 and 202 Cr.P.C. In the alternative, he may refer the complaint to police under Section 156(3) Cr.P.C. for investigation. In the latter case, the Magistrate having given such direction would stay his hand till report under Section 173 Cr.P.C. is submitted by the police, on which further process of law would follow.

8. The Magistrate is not supposed to act mechanically and direct registration of FIR in each and every case in routine and casual manner. Criminal law is not expected to be set in motion on mere asking of a party. There has to be some substance in the complaint filed and it is only if it appears that the allegations are serious enough and establish the commission of cognizable offence

required thorough investigation by the police, an FIR should be ordered to be registered. In case "Gulab Chand Upadhyay vs. State of U.P.", (2002) Crl.L.J. 2907, it was held that the use of the word `may' in Section 156(3) Cr.P.C. in contradistinction to the word `shall' in Section 154 Cr.P.C. clearly indicates that the Magistrate has the discretion to refuse registration of FIR.

9. The law governing the choice to be exercised from amongst the two options has been settled by this Court in "M/s. Skipper Beverages Pvt. Ltd. vs. State", 2001 IV AD (Delhi). In the said case it was held that a Magistrate must apply his mind before passing an order under Section 156(3) Cr.P.C. and must not pass these orders mechanically on the mere asking by the complainant. These powers ought to be exercised primarily in those cases where the allegations are quite serious or evidence is beyond the reach of the complainant or custodial interrogation appears to be necessary for some recovery of articles or discovery of facts. A similar view was taken in "Meankshi Anand Sootha vs State", 2007 (4) JCC 3230 Delhi.

10. In "Aleque Padamsee vs Union of India", 2007 Crl. L.J. 3729 (SC), the Hon'ble Supreme Court observed that when the information is laid with the police, but no action in that behalf is taken, the complainant can under section 190 read with Section 200 of the Code lay the complaint before the Magistrate having jurisdiction to take cognizance of the offence and the Magistrate is required to enquire into the complaint as provided in Chapter XV of the Code.

11. Learned counsel for the petitioner states that respondent No.2 has filed a civil suit for recovery of Rs.3,07,000/- (Rupees three lakhs and seven thousand) for rendition of accounts against the petitioner

and in the said suit respondent No.2 has prayed for settling the account in respect of a car in question.

12. In the instant case, the parties are known to each other. The evidence on which the petitioner relies is within his knowledge and control and if need were to arise for investigation, such possibility is not precluded as learned trial court has entered upon the inquiry under Sections 200 and 202 Cr.P.C. Proviso to Section 202 Cr.P.C. permit such investigation to be ordered at an appropriate stage of the proceedings. A civil suit filed by the respondent No. 2 is pending.

13. In the light of the aforesaid discussion, there is no illegality or infirmity in the impugned order dated 7.6.2014 passed by learned Additional Sessions Judge, Central, Tis Hazari Courts, Delhi and the order dated 16.4.2014 passed by learned Metropolitan Magistrate, Central, Tis Hazari Courts, Delhi.

14. The petition is, therefore, dismissed.

(VED PRAKASH VAISH) JUDGE August 04, 2014 aj

 
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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter