Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Page No.# 1/18 vs The State Of Assam
2026 Latest Caselaw 1225 Gua

Citation : 2026 Latest Caselaw 1225 Gua
Judgement Date : 16 February, 2026

[Cites 12, Cited by 0]

Gauhati High Court

Page No.# 1/18 vs The State Of Assam on 16 February, 2026

                                                                     Page No.# 1/18

GAHC010161082011




                                                                2026:GAU-AS:2232

                         THE GAUHATI HIGH COURT
  (HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)

                         Case No. : Crl.Rev.P./148/2011

          JITU DUBEY
          S/O SRI GUPTESWAR DUBEY, R/O D M LOHIA ROAD, NEAR KANYA
          PATHSALA, TINSUKIA, P.O., P.S. and DIST. TINSUKIA, ASSAM.



          VERSUS

          THE STATE OF ASSAM




                                     BEFORE
                    HON'BLE MRS. JUSTICE SHAMIMA JAHAN


Advocate for the Petitioner               : Ms. M Nirola

Advocate for the respondent               : Ms. A Begum, Addl. PP

Date on which judgment is reserved       :

Date of pronouncement of judgment         : 16.02.2026

Whether the pronouncement is of the
operative part of the judgment            : No

Whether the full judgment has been
                                                                           Page No.# 2/18

pronounced                                 : Yes




                          JUDGMENT & ORDER (Oral)

      Heard Ms. M Nirola, learned counsel for the petitioner as well as Ms. A

Begum,    learned    Additional   Public   Prosecutor   appearing   for    the   State

respondent.


2.    This is a revision petition filed under Section 401 read with Section 397 of

the Cr.PC by which the petitioner has challenged the judgment and order dated

14.02.2011 passed by the learned Additional Sessions Judge (FTC) No. 1,

Tinsukia in Criminal Appeal No. 33(4)/2009 affirming the judgment and order

dated 26.10.2009 passed by the learned Chief Judicial Magistrate, Tinsukia in

GR Case No. 123/2007. The petitioner has also challenged the said judgment

and order passed by the learned Chief Judicial Magistrate by which the learned

Court convicted the petitioner under Section 408 of the IPC and sentenced him

to undergo rigorous imprisonment for 1 (one) years with fine and default

stipulation.


                    FACTS

Page No.# 3/18

3. An FIR was lodged by the informant stating inter alia that he is the

authorised distributor of Igo Marketing (Colour TV, DVD etc) and that his

employee, i.e., the petitioner had collected orders and received money from the

dealers. It is alleged that the said employee stopped coming to the office since

25.12.2016 and that after scrutinising the office records, it was detected that

the petitioner has misappropriated huge sum of money. It was also alleged that

the petitioner had not deposited the Money Receipt Book No. 10 bearing pages

from Sl. Nos. 551 to 600 by alleging further that he had intentionally collected

money from the dealers to cheat them.

4. The Police on receipt of the ejahar registered the case and upon

completion of the investigation submitted charge-sheet under Sections 406/420

of the IPC against the petitioner.

5. The learned Court of the Chief Judicial Magistrate, Tinsukia thereafter

framed charges against the petitioner under Section 408 of the IPC, which was

read over and explained to the petitioner, who pleaded not guilty and claimed to

be tried.

6. The prosecution had examined 5 (five) witnesses, including the

Investigating Officer and thereafter the petitioner was examined under Section Page No.# 4/18

313 of the Cr.PC and on completion of the trial, the learned Court convicted and

sentenced the petitioner, as mentioned above.

EVIDENCE

7. The informant was examined as the PW-1 and he in his evidence stated

that his wife is the proprietor of the establishment namely, Igo Marketing

Limited which is an electronic distributor firm and that they distributed products

like TV, DVD, etc., to Dibrugarh and Tinsukia district. The said witness stated

that he has the power of attorney to look after the said firm. This witness

further stated that the petitioner was working in their establishment from May,

2006 at a monthly salary and his duty was to collect orders and received

payment from their dealers and for this they had issued money receipt book to

the accused. He also stated that during collection of the money from the

dealers, the original receipt was given to the parties by keeping the counter foil,

carbon copy in the receipt book. He also stated that the petitioner everyday

deposits the collected money to the informant that is shown in the carbon copy

of the receipt book. On 25.10.2006, the informant stated that he came to the

firm to take the money receipt book, bills, price list, etc., but the accused was

found absent in the said evening and it was informed that due to illness, he

could not come to the duty and it was also stated that on the said day, the Page No.# 5/18

petitioner did not returned the receipt book No. 10 with serial No. 551 to 600

and the collected money. The informant further stated that it was not the

accused responsibility to deliver the products which is actually done by the firm.

The informant being suspicious checked the receipt given to the customers and

compared the same with counter foil, carbon copy of the receipt book and found

dissimilarities written in the original receipts and the amount found written in

the carbon copy. It was found that the petitioner has written less amount in the

carbon copy compared to the amount in the original receipt. It was also stated

that in few cases, the petitioner did not deposit the money as well and as such,

it was found that the petitioner has misappropriated lakhs of rupees.

8. The informant also stated that after lodging of the ejahar, the petitioner

came and returned the receipt book and told him that he had spent all the

collected amount. Thereafter, the informant had specifically stated the

difference of amount of money that is written in the carbon copy and the

original receipt. This witness was cross- examined at length and he denied that

he prepared the receipt after lodging of the case. Further he affirmed that he

has the power of attorney given by the owner of the company i.e., his wife.

9. PW-2 stated that the petitioner was the salesman of the firm and that the

duty of the petitioner was to collect orders from dealers for which he was Page No.# 6/18

provided with a receipt book and that each day the petitioner was supposed to

return the collected amount along with the receipt book. But on 25.12.2006, the

petitioner was stated to have taken away the receipt book containing fifty

numbers of pages and the discrepancy was seen later.

10. PW-3 stated that his son is a distributor of the firm and that he also

collects orders from the dealers and was given a receipt book. This witness also

stated about the same fact that the petitioner did not return on a particular day

and also had not returned the receipt book and that it was found out that

original receipt contained more amount than the counter foil in respect of other

receipt book.

11. PW-4 is a seizure witness and was also declared as a hostile witness.

12. PW-5 is the Investigating Officer, who stated that during the investigation,

the petitioner handed over a receipt book containing pages from 551 to 576 and

he seized the said book vide seizure list No. 2.

13. These are the prosecution witnesses.

14. The petitioner was examined under Section 313 of Cr.PC wherein he had

admitted he was an employee of the firm and that he had collected orders for Page No.# 7/18

the firm but denied the collection of money and further asserted that he was

falsely implicated in the case.

15. The Trial Court after consideration of the said evidence on record had held

that the informant on suspicion collected the original receipt from the parties

and compared the same with carbon copy receipt which were in their hands and

it was found out that the accused had entered less amount in the carbon copy

receipt than that of the original receipt and in view of the

statements/depositions made by PW-1 and 2, the learned Court held that the

petitioner had committed the offence of misappropriation by writing less amount

in the carbon copy and found him guilty under Section 408 of the IPC and upon

finding guilty, the Trial Court imposed the sentence as mentioned above.

16. Against the Judgment & Order dated 26.10.2009, the petitioner had filed

an appeal before the learned Court of Additional Sessions Judge (FTC) No. 1,

Tinsukia being Criminal Appeal No. 33(4) of 2009 and the Appellate Court on

perusal of the fact and the law had upheld the decision of the Trial Court with

the modification that the fine amount imposed on appellant was reduced from

Rs. 3000/- to Rs. 1000/- without however, interfering with the substantive

sentence of one (1) year incarceration under Section 408 of the IPC. Against the

said Judgment and Order, the appellant has filed the instant Criminal Revision Page No.# 8/18

Petition.

ARGUMENTS

17. Ms. M Nirola, learned counsel for the petitioner argues that in the instant

case, the FIR has been lodged with much delay inasmuch as the incident had

occurred on 25.12.2006, the date on which the petitioner is stated to have left

the firm and had not returned the receipt books to the informant and whereas

the FIR was lodged on 04.09.2007, causing a delay of more than a month. She

further submits that there is no explanation of delay in the said FIR. As such,

that had caused prejudice to the petitioner and delay not been explained has

the effect of nullifying the prosecution case.

18. The learned counsel has also raised the ground that the ingredients of

Section 408 of the IPC is not attracted in the case and to substantiate the

submission, the learned counsel placed Section 405 of the IPC, wherein it is

clearly stated that any person has to be entrusted with the property before

charging him under the said Section. She submits that in the instant case, the

only task of the petitioner was to collect money by giving receipts to the buyers

and deposit the money to the informant or the owner of the firm. She as such

submits that there was no entrustment of the property to the petitioner to bring Page No.# 9/18

the case within the definition of criminal breach of trust. Accordingly, she

submits that Section 408 of the IPC is not made out.

19. The other submission raised by the learned counsel is that the petitioner

was not examined properly under Section 313 Cr.PC, inasmuch as all

incriminating circumstances were not put to him as required under the law. She

submits that the discrepancy that is alleged to have cropped up in the carbon

copy of the receipt book and the original copy that were given to the customers

was not asked to the petitioner.

20. To substantiate her arguments, she relied on the Judgment of:-

(1) MNG Bharateesh Reddy Vs. Ramesh Ranganathan & Anr., reported in

2022 LiveLaw (SC) 701, by which the Hon'ble Apex Court had interpreted

the term entrustment as provided under Section 405 of the IPC.

(2) Nababuddin Alias Mallu Alias Abhimanyu Vs. State of Haryana ,

reported in AIR OnLine 2023 SC 941, by which the Hon'ble Apex Court had

elaborated on the circumstances to be put to the accused person during

his examination under Section 313 of the Cr.PC.

21. Ms. M. Nirola, learned counsel for the petitioner also submits that the Page No.# 10/18

petitioner is not the owner of the firm. It is his wife who is actually the owner

and it is stated by the petitioner that he has the power of attorney given to him

by the owner of the firm and that neither the wife of the petitioner that is the

owner was examined, nor the power of attorney was exhibited.

22. Per contra, Mr. Sharma, learned Addl. Public Prosecutor appearing for the

state submits that the FIR that is lodged on 04.02.2007, although does not

contained the reasons for delay in so many words, but the contents itself shows

that there is no delay in lodging the same. He submits that it was specifically

written that from 25.12.2006, the petitioner stopped coming to the firm and

neither he submitted the receipt book and since he is an employee of the said

firm, the informant waited for him to return and when he did not return for

long, he out of suspicion compared the receipt books and called for the original

receipt from the customers which took some time and on finding out the

discrepancy, the instant FIR was lodged. So, according to the learned counsel,

sustantial time was taken for the said exercise and the FIR was lodged and as

such, there is no intentional delay on his part. As far as the second contention

of the learned counsel for the petitioner is concerned, Mr. Sharma submits that

ingredients of Section 405 of IPC which defines criminal breach of trust is well

attracted in the instant case. He submits that giving of the receipt book to the Page No.# 11/18

petitioner for issuing receipts and collecting money from the customers is itself

an entrustment of property of the informant to the accused. On the third

submissions made by the learned counsel for the petitioner that all incriminating

circumstances are not put to the accused person under Section 313 of the

Cr.PC. He submits that the main incriminating circumstances that is the

discrepancy between the receipt and the carbon foil has been put to the

petitioner which was answered in negative by him and as such, no prejudice is

caused to the petitioner.

FINDING

23. The conviction of the petitioner was under Section 408 of the IPC which is

the charging section and Section 405 of the IPC is the provision where the

phrase "criminal breach of trust" has been defined and it is defined in the

following manner:-

405. Criminal breach of trust.--Whoever, being in any manner entrusted

with property, or with any dominion over property, dishonestly

misappropriates or converts to his own use that property, or dishonestly

uses or disposes of that property in violation of any direction of law

prescribing the mode in which such trust is to be discharged, or of any Page No.# 12/18

legal contract, express or implied, which he has made touching the

discharge of such trust, or wilfully suffers any other person so to do,

commits "criminal breach of trust".

1 [ 2 [Explanation 1].--A person, being an employer 3 [of an establishment

whether exempted under section 17 of the Employees' Provident Funds

and Miscellaneous Provisions Act, 1952 (19 of 1952) or not] who deducts

the employee's contribution from the wages payable to the employee for

credit to a Provident Fund or Family Pension Fund established by any law

for the time being in force, shall be deemed to have been entrusted with

the amount of the contribution so deducted by him and if he makes

default in the payment of such contribution to the said Fund in violation of

the said law, shall be deemed to have dishonestly used the amount of the

said contribution in violation of a direction of law as aforesaid.]

4 [Explanation 2.--A person, being an employer, who deducts the

employees' contribution from the wages payable to the employee for

credit to the Employees' State Insurance Fund held and administered by

the Employees' State Insurance Corporation established under the

Employees' State Insurance Act, 1948 (34 of 1948), shall be deemed to Page No.# 13/18

have been entrusted with the amount of the contribution so deducted by

him and if he makes default in the payment of such contribution to the

said Fund in violation of the said Act, shall be deemed to have dishonestly

used the amount of the said contribution in violation of a direction of law

as aforesaid.]

Illustrations

(a) A, being executor to the will of a deceased person, dishonestly

disobeys the law which directs him to divide the effects according to the

will, and appropriates them to his own use. A has committed criminal

breach of trust.

(b) A is a warehouse-keeper. Z going on a journey, entrusts his furniture

to A, under a contract that it shall be returned on payment of a stipulated

sum for warehouse room. A dishonestly sells the goods. A has committed

criminal breach of trust.

(c) A, residing in Calcutta, is agent for Z, residing at Delhi. There is an

express or implied contract between A and Z, that all sums remitted by Z

to A shall be invested by A, according to Z's direction. Z remits a lakh of Page No.# 14/18

rupees to A, with directions to A to invest the same in Company's paper. A

dishonestly disobeys the directions and employs the money in his own

business. A has committed criminal breach of trust.

(d) But if A, in the last illustration, not dishonestly but in good faith,

believing that it will be more for Z's advantage to hold shares in the Bank

of Bengal, disobeys Z's directions, and buys shares in the Bank of Bengal,

for Z, instead of buying Company's paper, here, thought Z should suffer

loss, and should be entitled to bring a civil action against A, on account of

that loss, yet A, not having acted dishonestly, has not committed criminal

breach of trust.

(e) A, a revenue-officer, is entrusted with public money and is either

directed by law, or bound by a contract, express or implied, with the

Government, to pay into a certain treasury all the public money which he

holds. A dishonestly appropriates the money. A has committed criminal

breach of trust.

(f) A, a carrier, is entrusted by Z with property to be carried by land or by

water. A dishonestly misappropriates the property. A has committed

criminal breach of trust.

Page No.# 15/18

24. The above provision makes it clear that any person who is entrusted with

the property or who had some dominion over that property but who dishonestly

misappropriates or converts to his own use or disposses the same violating the

mode in which the trust is to be discharged is stated to have committed criminal

breach of trust. The provision also entails that if someone entrusted with the

property or with the dominion over property misappropriates converts, uses,

disposses the said property in violation of any legal contract, express or implied

which he has made touching the discharge of such trust is said to have

committed criminal breach of trust.

25. In the instant case, it is seen more so from the evidence of PW-1, who is

the husband of the proprietor of the firm, that the petitioner was employed as

an employer from May, 2006, and he was working for more than 6 (six) months

in the said firm at a monthly salary which shows that the employer has put her

trust on him. The trust can also be seen from the duty that was assigned to the

petitioner, who was supposed to collect orders from the customers and receive

payment by issuing original receipt by keeping the counter foil and by

depositing the same i.e., the receipt book and the counter foil as well as the

collected money to the owner of the firm. The said duty that was assigned to

the petitioner was also stated by other witnesses i.e., PW-2 as well as PW-3. So Page No.# 16/18

the duty of the petitioner was to collect orders, collect the money and give the

original receipts to the customers.

26. As per the definition of Section 405 of the IPC, it is provided that if

someone is entrusted with the property and was given the trust and he misuses

the same, touching the discharge of such trust, the said person is said to have

committed criminal breach of trust. Here in the instant case, the petitioner was

given the trust of collecting the money and issuing the original receipt and that

he violated the same in the instant case.

27. Further as far as delay in lodging the FIR is concerned, it is seen that

since the petitioner has been working more than six (6) months in the firm of

the wife of PW-1, the informant after finding out that the petitioner did not

come to the office for long, out of suspicion compared the receipt copies and

found the discrepancy which took some time and as such, the FIR was lodged

with some delay.

28. The learned counsel for the petitioner raises another ground of not putting

the question to the petitioner about his signature in the receipt books. However,

the same would not be relevant in the instant case neither the same would

cause prejudice because the said receipt book was given to the petitioner for Page No.# 17/18

discharging his duty. Furthermore, remanding the case to the Trial Court after

20 years of the offence would not serve any purpose, neither the case can be

set aside on that ground.

29. Be that as it may, under Section 360 of the Cr.PC, it is specifically provided

that any person who is not under 21 years of age is convicted for an offence

punishable with fine only or with imprisonment for a term of 7 years and if it

appears to the Court before which he is convicted with regard to the age,

character or antecedents of an offender and to the circumstances in which the

offence was committed, the Court can direct the offender to be released on

probation of good conduct on his entering into a bond and to keep peace and

be on good behaviour.

30. In the case at hand, it is seen that the Trial Court had declined to give

benefit under Section 360 of Cr.PC and by considering the social liability of the

petitioner he was imposed with a minimum sentence of one year with a fine of

Rs. 3,000/- which was again reduced by the Appellate Court to Rs., 1,000/-.

However, it is seen that the Trial Court had not considered the aspect of giving

him benefit under the Provision of Offenders Act or under Section 360 of Cr.PC

to that extent which is required under the law.

Page No.# 18/18

31. It is noticed that the petitioner has to look after his parents and was found

that at the time of occurrence he was 22 years of age. As such, by taking a

lenient view, the petitioner is released on probation and instead of sentencing

him, the petitioner be released on entering into a bond with one (1) surety and

to maintain peace and good behaviour.

32. The Trial Court i.e., Chief Judicial Magistrate, Tinsukia would do the

needful.

33. Send back the LCR.

34. The petition is disposed of.

JUDGE

Comparing Assistant

 
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