Citation : 2021 Latest Caselaw 12663 Guj
Judgement Date : 27 August, 2021
R/SCR.A/5613/2018 CAV JUDGMENT DATED: 27/08/2021
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/SPECIAL CRIMINAL APPLICATION NO. 5613 of 2018
With
CRIMINAL MISC.APPLICATION (FOR STAY) NO. 1 of 2018
In R/SPECIAL CRIMINAL APPLICATION NO. 5613 of 2018
FOR APPROVAL AND SIGNATURE:
HONOURABLE MR. JUSTICE B.N. KARIA
=====================================================
1 Whether Reporters of Local Papers may YES be allowed to see the judgment ?
2 To be referred to the Reporter or not ? YES
3 Whether their Lordships wish to see the NO fair copy of the judgment ?
4 Whether this case involves a NO substantial question of law as to the interpretation of the Constitution of India or any order made thereunder ?
===================================================== BHUPATBHAI NANJIBHAI GAJERA Versus STATE OF GUJARAT ===================================================== Appearance:
MR. BHAUMIK DHOLARIYA(7009) for the Applicant(s) No. 1,2,3,4,5
MS MOXA THAKKAR, ADDITIONAL PUBLIC PROSECUTOR(2) for
===================================================== CORAM:HONOURABLE MR. JUSTICE B.N. KARIA
Date : 27/08/2021 CAV JUDGMENT
1. By preferring this petition petitioners have
challenged the order dated 18th January, 2018
passed by the learned Additional Chief
R/SCR.A/5613/2018 CAV JUDGMENT DATED: 27/08/2021
Metropolitan Magistrate, Court No.12,
Ahmedabad in Inquiry Case No.7 of 2012,
issuing summons to the accused persons and
others observing that prima facie offence is
made out by the petitioners.
2. Heard learned advocate Mr. Bhaumik Dholariya
for the petitioners, learned APP Ms. Moxa
Thakkar for the respondent-State and learned
advocate Mr. J.A. Adeshra for the respondent
No.2.
3. The case of the prosecution in brief can be
summarized as under :-
4. On 29th March, 2012, the opponent no.2 /
complainant herein filed a private complaint
before the learned Metropolitan Magistrate,
Ahmedabad against the petitioners herein and
others for the offences punishable under
Sections 406, 420, 465, 467, 468, 471 and
120(B) of the Indian Penal Code, 1860 (for
brevity "IPC") which was registered as
Inquiry Case No.7 of 2012. Initially, the
learned Trial Court ordered for Police
Inquiry. Thereafter, vide order dated 18th
R/SCR.A/5613/2018 CAV JUDGMENT DATED: 27/08/2021
January, 2018, the learned Additional Chief
Metropolitan Magistrate Court No.12,
Ahmedabad issued summons to all the accused
including the petitioners herein which came
to be served upon the petitioners in April,
2018. Inquiry Case No.7 of 2012 thereafter
culminated into Criminal Case No.5942 of
2018. The learned Trial Court made certain
observations against the petitioners that
prima facie offence is made out by the
respondent No.2- original complainant. Hence,
the petitioners have approached this Court
under Articles 14, 226 and 227 of the
Constitution of India as well as under
Section 482 of the Code of Criminal
Procedure, 1973 with a prayer to quash and
set aside the Criminal Case No.5942 of 2018
(Inquiry Case No.7 of 2012) and the order
dated 18th January, 2018 passed by the learned
Additional Chief Metropolitan Magistrate
Court No.12, Ahmedabad qua the petitioners
herein.
5. Learned advocate Mr. Bhaumik Dholariya
R/SCR.A/5613/2018 CAV JUDGMENT DATED: 27/08/2021
appearing for the petitioners submitted that
the petitioners are falsely implicated in the
complaint and it is a clear abuse of process
of the law. It is further submitted that the
Inquiry Case No.7 of 2012 is now culminated
into Criminal Case No.5942 of 2018. It is
further submitted that the land in question
was purchased by the present petitioners and
they are the bonafide purchasers. There is no
offence of forgery as defined under Section
463 read with Section 464 of the Indian Penal
Code made out against the petitioners. It is
further submitted that the land was purchased
by the petitioner Nos.1 to 4 in October-2010
from Bairajba Jivaji through registered sale
deed. The petitioner No.5 is a witness to the
said transaction. It is further submitted
that the petitioners have nothing to do with
the alleged offence of forgery committed by
Bairajba Jivaji in the year 1997 as they were
not even aware about the said allegations at
the time of purchase of the land in question.
The petitioners are involved in the alleged
R/SCR.A/5613/2018 CAV JUDGMENT DATED: 27/08/2021
offence with malafide intention to apply
pressure tecticks and to settle the dispute
with the opponent No.2/complainant. It is
further submitted that no offence of forgery
much less offence punishable under Sections
465, 467, 468 and 471 of the Indian Penal
code is constituted against the petitioners.
It is further submitted that the petitioners
have never induced the complainant by making
any false representation or no offence of
criminal breach of trust or cheating has been
made by the petitioners. It is further
submitted that alleged forged pedhinama was
prepared by Bairajba Jivaji in the year 1997,
based on which, entry was mutated. That
petitioners were never in picture at that
time and in October-2010, through registered
sale deed, petitioner nos.1 to 4 have
purchased the subject land, and therefore, no
offence of criminal conspiracy can be said to
have been committed. It is further submitted
that the dispute is regarding the right title
and interest in the subject land. That the
R/SCR.A/5613/2018 CAV JUDGMENT DATED: 27/08/2021
dispute can be decided only by the Civil
Court in respect of interest right or title.
That Regular Civil Suit No.719 of 2010 was
already filed by respondent No.2 and others,
heirs of Nanduba Jivaji and others before the
learned Additional Civil Judge Ahmedabad
(Rural) and vide order dated 25 th April, 2016,
injunction for interim application Exhibit-5
was rejected by the Civil Court and no appeal
was preferred by the respondent no.2. That
the dispute is predominantly civil in nature
and however it has been given criminal color
by the respondent No.2. It is further
submitted that the impugned complaint was
filed after more than 15 years for the
alleged forgery and cheating. The petitioner
nos.1 to 4 have purchased the subject land in
October, 2010 and the impugned complaint was
filed on 29th March, 2012 and petitioners were
served with summons in April, 2018. That no
justified explanation for delay was given by
the respondent no.2 in his complaint which
also suggests that complaint was filed with
R/SCR.A/5613/2018 CAV JUDGMENT DATED: 27/08/2021
malafide intention. Hence it was requested by
learned advocate appearing for the
petitioners to quash and set aside the
Criminal Case No. 5942 of 2018 (Inquiry Case
No.7 of 2012) and order dated 18th January,
2018 passed by the learned Additional Chief
Metropolitan Magistrate Court No.12,
Ahmedabad qua the petitioners.
6. In support of the arguments learned advocate
appearing for the petitioners has relied upon
the following judgments :-
1. Prabhu Chawla Versus State of Rajasthan
and Another reported in 2016 (16) SCC 30
(Three Judges Bench Judgment);
2. Sheila Sebastian Versus R. Jawaharaj and
another reported in 2018 (7) SCC 581;
3. Mohammed Ibrahim and others Versus State
of Bihar and another, reported in 2009 (8)
SCC 751;
4. Prakash Ramchandra Barot Versus State of
Gujarat, reported in 2011 (3) GLH 211.
7. Per contra learned advocate appearing for the
respondent No.2 has strongly objected the
R/SCR.A/5613/2018 CAV JUDGMENT DATED: 27/08/2021
submissions made by the petitioners and
submitted that detailed order was passed by
the learned Additional Metropolitan
Magistrate, Court No.12 observing that prima-
facie offence under section 120(B) of Indian
Penal Code was established by the
complainant, and therefore, summons was
issued for the offence punishable under
section 406, 420, 465, 467, 468, 471, 120(B)
of Indian Penal Code by an order dated 18th
January, 2018. It is further submitted that
before execution of registered sale deed
dated 25th November, 2010, a public notice for
issuance of title clearance certificate was
issued in daily newspaper "Divyabhaskar" on
16th August, 2010 through an advocate Mr.
Bharat K Patel in respect of agricultural
land bearing survey/block No.74, 162 and 163.
It is further submitted that another public
notice was also issued in the daily newspaper
namely "Divyabhaskar" dated 25th August, 2010
through an advocate Mr. Bhavesh B. Dave, and
at that time, legal heirs of Nanduba claimed
R/SCR.A/5613/2018 CAV JUDGMENT DATED: 27/08/2021
their rights and shares as the owner of the
subject land. It is further submitted that
written objections dated 28th August, 2010
were sent by the legal heirs of the deceased
Nanduba through learned advocate Mr. Bharat
K. Patel in respect of the subject land. It
is further submitted that though no title
clearance certificate was issued in respect
of the subject land, the accused no.4 to 7 of
the original complainant of the complaint,
who were fully aware about the facts, entered
into transaction of purchasing the land. It
is further submitted that accused no.1, in
collusion with the other accused, have sold
(petitioner Nos.1 to 4) through registered
sale deed. It is further submitted that after
execution of registered sale deed on 28th
October, 2010, 15th October, 2010, another
public notice for issuance of title clearance
certificate was issued in the daily newspaper
"Sandesh" on 23rd March, 2011 through Mr.
Mahesh V. Pandit an advocate. That he is the
R/SCR.A/5613/2018 CAV JUDGMENT DATED: 27/08/2021
neighbor of the petitioner no.1 and has
signed as witness. However, he was fully
aware about the objections and public
advertisement as per the earlier public
notice for issuance of title clearance
certificate. That collusion of the
petitioners with the other co-accused is
prima-facie established. That accused nos.2
and 8 of the complaint were aware about the
facts, however, they have signed as witnesses
in the sale deed. It is further submitted
that no will was executed by Maniba, however,
it is falsely stated that she had executed a
will dated 20th July, 1998. Entry no.3765
dated 27th September, 1997 is made in Village
Form No.6 and name of Maniba and Bairajba
were entered in the revenue record as legal
heirs of Jivaji Vajesing Vaghela. It is
further submitted that in Village Form
No.7/12, name of deceased Nanduba was shown
and there is nothing on record to show that
there are no legal heirs of Nanduba, the sale
deed could not have been executed by
R/SCR.A/5613/2018 CAV JUDGMENT DATED: 27/08/2021
excluding the names of legal heirs of
Nanduba. That the present petitioners have
not filed any proceedings against the
Bairajba after execution of sale deed which
is an additional factor to show that there is
collusion between the accused named in the
original complaint. It is further submitted
that names of legal heirs of Nanduba were
entered in the revenue record after execution
of registered sale deeds dated 25 th November,
2010 which also shows that earlier panchnama
was wrongly prepared. That while coming to
know about the execution of sale deed in
October, 2010 an application was submitted by
the complainant on 5th February 2011 to Kanbha
Police Station. Thereafter, another
application was also submitted to DSP
Ahmedabad (Rural) on 18th February, 2011 and
other authorities. That private criminal
complaint was filed before the Metropolitan
Magistrate Court No.12 Ahmedabad on 29 th
March, 2012, and therefore, it is not correct
to say that complainant has set into motion
R/SCR.A/5613/2018 CAV JUDGMENT DATED: 27/08/2021
in criminal machinery after 15 years. That
complainant has made out prima-facie case
against the accused persons which would
require leading of evidence and criminal
complaint cannot be quashed at threshold in
exercise of powers under Section 482 of the
Criminal Procedure Code. It is further
submitted that it is a fit case to permit the
trial Court to proceed and matter be decided
on merits, and therefore, it is requested
that as the petition is devoid of merits, it
should be dismissed in the interest of
justice. In support of his arguments, learned
advocate appearing of the respondent No.2 has
relied upon the judgment reported in (2010)
11 SCC 226.
8. Learned APP has submitted that report of the
police officer is placed on record and the
same may be considered by the Court. It is
further submitted that at this juncture the
prayer made by the petitioners cannot be
granted. Learned APP has further submitted in
her arguments that from the complaint itself,
R/SCR.A/5613/2018 CAV JUDGMENT DATED: 27/08/2021
offence as alleged against the petitioners,
is prima-facie disclosed by the prosecution,
and therefore, this Court may not interfere
with the investigation into the case and
permit the investigation into the offence
alleged to be committed. It is further
submitted that once an offence is disclosed,
the investigation into the offence must
necessarily follow in the interest of
justice. It is further submitted that the
Court has mainly to take into consideration
the complaint or the FIR and the Court may in
appropriate cases, take into consideration
the relevant facts and circumstances of the
case. It is further submitted that if for a
consideration for the relevant materials, the
Court is satisfied that the offence is
disclosed the Court will normally not
interfere with the investigation into the
offence and will generally allow the
investigation into the offence to be
completed for collecting materials for
proving the offence. It is further submitted
R/SCR.A/5613/2018 CAV JUDGMENT DATED: 27/08/2021
that on account of the order passed by this
Court on 10.08.2018, the proceedings of
Criminal Case No.5942 of 2018 qua the
petitioners before the learned Additional
Chief Metropolitan Magistrate Court No.12,
Ahmedabad is stayed and investigating agency
is not in a position to carry out the
investigation against the petitioners
however, prima facie case is made out by the
prosecution and hence it is requested to
dismiss the petition.
9. Having heard learned advocates appearing for
the respective parties as well as learned
APP, it appears from the complaint lodged by
the respondent No.2 against the petitioners
herein and others that Bairajba Jivaji sold
the subject land to the petitioner Nos. 1 to
4 in October - 2010 through registered sale
deed wherein petitioner No.5 was shown as a
witness to the said transactions. It is not
in dispute raised by the complainant that no
registered sale deed was executed by Bairajba
Jivaji or there was no signature of Bairajba
R/SCR.A/5613/2018 CAV JUDGMENT DATED: 27/08/2021
Jivaji. It was the case for the respondent
No.2 that even though the respondent No.2 and
others heirs of Nanduba are the legal heirs
of Jivaji Vajesang and they had share in the
subject land, Bairajba sold the said land to
the petitioner Nos.1 to 4. Further
allegations were made against the Bairajba
that she had submitted false pedhinama for
mutation of heirship entry in the year 1997.
From the averments made in the complaint, it
appears that the petitioners have nothing to
do with the alleged offence for forgery
committed by Bairajba Jivaji in the year 1997
as they were not a party or aware about the
said allegations when they purchased the
subject land in 2010. If we consider the
alleged offence punishable under Section 406
and 420 of Criminal Procedure Code i.e.
criminal breach of trust and cheat
respectively, it is nowhere stated in the
complaint by the respondent No.2 that any
false representation was made to respondent
No.2 or he was induced by any false
R/SCR.A/5613/2018 CAV JUDGMENT DATED: 27/08/2021
representation by the petitioners. The
alleged cheating, if any, there complete
absence of ingredients in the petition. If we
consider the offence of criminal conspiracy,
as alleged in the complaint, false pedhinama
was prepared by Bairajba Jivaji in the year
1997, based upon which, heirship entry was
mutated. From the allegations made in the
complaint, it appears that present
petitioners were not in a picture when the
alleged pedhinama was prepared in the year
1997. The subject land was purchased by the
present petitioners No.1 to 4 through
registered sale deed in 2010 and therefore,
it cannot be said that any criminal
conspiracy is hatched by the present
petitioners. Signature of Bairajba Jivaji in
the sale deed executed in favour of the
petitioners No.1 to 4 was not disputed by the
respondent No.2 in his complaint. The main
grievance raised in the complaint pertains
for title, interest and rights in respect of
the subject land and executing the sale deed
R/SCR.A/5613/2018 CAV JUDGMENT DATED: 27/08/2021
by Bairajba Jivaji in favour of the
petitioner Nos.1 to 4. Raising such a
grievance in the complaint will not render
the registered sale deed as false document
within a meaning of Section 464 of Indian
Penal Code.
10. Hon'ble Apex Court in the case of Sheila
Sebastian Versus R. Jawaharaj and another
reported in 2018 (7) SCC 581 has discussed
this issue of making a false document and
forgery, referring certain other judgments.
In this case, the Hon'ble Apex Court has made
close scrutiny of Section 463 and 464 of
Indian Penal code which provides as under :-
"19. A close scrutiny of the aforesaid provisions makes it clear that, Section 463 defines the offence of forgery, while Section 464 substantiates the same by providing an answer as to when a false document could be said to have been made for the purpose of committing an offence of forgery under Section 463, IPC. Therefore, we can safely deduce that Section 464 defines one of the ingredients of forgery i.e., making of a false document. Further, Section 465 provides punishment for the commission of the offence of forgery. In order to sustain a conviction under Section 465, first it has to be proved that forgery was committed
R/SCR.A/5613/2018 CAV JUDGMENT DATED: 27/08/2021
under Section 463, implying that ingredients under Section 464 should also be satisfied. Therefore unless and untill ingredients under Section 463 are satisfied a person cannot be convicted under Section 465 by solely relying on the ingredients of Section 464, as the offence of forgery would remain incomplete.
20. The key to unfold the present dispute lies in understanding Explanation 2 as given in Section 464 of IPC. As Collin J., puts it precisely in Dickins v. Gill, (1896) 2 QB 310, a case dealing with the possession and making of fictitious stamp wherein he stated that to make, in itself involves conscious act on the part of the maker. Therefore, an offence of forgery cannot lie against a person who has not created it or signed it.
21. It is observed in the case Md. Ibrahim and Ors. vs. State of Bihar and Anr., (2009) 8 SCC 751 that-
a person is said to have made a `false
document', if
(i) he made or executed a document
claiming to be someone else or
authorised by someone else; or
(ii) he altered or tampered a
document; or
(iii) he obtained a document by
practicing deception, or from a person not in control of his senses.
22. In Md. Ibrahim (supra), this Court had the occasion to examine forgery of a document purporting to be a valuable security (Section 467, IPC) and using of forged document as
R/SCR.A/5613/2018 CAV JUDGMENT DATED: 27/08/2021
genuine (Section 471, IPC). While considering the basic ingredients of both the offences, this Court observed that to attract the offence of forgery as defined under Section 463, IPC depends upon creation of a document as defined under Section 464, IPC. It is further observed that mere execution of a sale deed by claiming that property being sold was executant's property, did not amount to commission of offences punishable under Sections 467 and 471, IPC even if title of property did not vest in the executant.
23. The Court in Md. Ibrahim (supra) observed that:
There is a fundamental difference between a person executing a sale deed claiming that the property conveyed is his property, and a person executing a sale deed by impersonating the owner or falsely claiming to be authorised or empowered by the owner, to execute the deed on owner's behalf. When a person executes a document conveying a property describing it as his, there are two possibilities. The first is that he bona fide believes that the property actually belongs to him. The second is that he may be dishonestly or fraudulently claiming it to be his even though he knows that it is not his property. But to fall under first category of `false documents', it is not sufficient that a document has been made or executed dishonestly or fraudulently. There is a further requirement that it should have been made with the intention of causing it to be believed that such document was made or executed by, or by the authority of a person, by whom or by whose authority he knows that it was not made or executed.
When a document is executed by a person claiming a property which is not his, he is not claiming that he is someone else nor is he claiming that he is authorised by someone else. Therefore, execution of such document
R/SCR.A/5613/2018 CAV JUDGMENT DATED: 27/08/2021
(purporting to convey some property of which he is not the owner) is not execution of a false document as defined under Section 464 of the Code. If what is executed is not a false document, there is no forgery. If there is no forgery, then neither Section 467 nor Section 471 of the Code are attracted."
24. In Mir Nagvi Askari vs. Central Bureau of Investigation, (2009) 15 SCC 643, this Court, after analysing the facts of that case, came to observe as follows:
A person is said to make a false document or record if he satisfies one of the three conditions as noticed hereinbefore and provided for under the said section. The first condition being that the document has been falsified with the intention of causing it to be believed that such document has been made by a person, by whom the person falsifying the document knows that it was not made. Clearly the documents in question in the present case, even if it be assumed to have been made dishonestly or fraudulently, had not been made with the intention of causing it to be believed that they were made by or under the authority of someone else.
The second criteria of the section deals with a case where a person without lawful authority alters a document after it has been made. There has been no allegation of alteration of the voucher in question after they have been made. Therefore, in our opinion the second criteria of the said section is also not applicable to the present case.
The third and final condition of Section 464 deals with a document, signed by a person who due to his mental capacity does not know the contents of the documents which were made i.e. because of intoxication or unsoundness of mind, etc. Such is also not the case before us. Indisputably therefore the accused
R/SCR.A/5613/2018 CAV JUDGMENT DATED: 27/08/2021
before us could not have been convicted with the making of a false document.
25. Keeping in view the strict interpretation of penal statute i.e., referring to rule of interpretation wherein natural inferences are preferred, we observe that a charge of forgery cannot be imposed on a person who is not the maker of the same. As held in plethora of cases, making of a document is different than causing it to be made. As Explanation 2 to Section 464 further clarifies that, for constituting an offence under Section 464 it is imperative that a false document is made and the accused person is the maker of the same, otherwise the accused person is not liable for the offence of forgery.
26. The definition of false document is a part of the definition of forgery. Both must be read together. Forgery and Fraud are essentially matters of evidence which could be proved as a fact by direct evidence or by inferences drawn from proved facts. In the case in hand, there is no finding recorded by the trial Court that the respondents have made any false document or part of the document/record to execute mortgage deed under the guise of that false document. Hence, neither respondent no.1 nor respondent no.2 can be held as makers of the forged documents. It is the imposter who can be said to have made the false document by committing forgery. In such an event the trial court as well as appellate court misguided themselves by convicting the accused. Therefore, the High Court has rightly acquitted the accused based on the settled legal position and we find no reason to interfere with the same."
11. It further appears from the plain reading
of the complaint that the dispute is with
R/SCR.A/5613/2018 CAV JUDGMENT DATED: 27/08/2021
respect to the right, title and interest in
the subject land. Assuming for a moment that
both the parties have their rights, title or
interest in the subject land, then such title
and rights can be decided only by the
competent Civil Court. Dispute in the present
case in respect of the rights, title and
interest appears to be purely civil in
nature. Remedy for the grievance of the
complainant is to get set aside the
registered sale deed executed by Bairajba and
others in favour of the petitioners No. 1 to
4, for which the respondent No.2/complainant
has already filed Regular Civil Suit No.719
of 2010 before the learned Additional Civil
Judge, Ahmedabad (Rural) and vide order dated
25.04.2016 interim injunction application
(Exh.5) was rejected by the Civil Court. The
complainant has tried by giving criminal
color of the civil dispute in the present
case. Further, it appears that alleged
pedhinama for heirship entry in the year 1997
was purchased by Bairajba Jivaji. The lands
R/SCR.A/5613/2018 CAV JUDGMENT DATED: 27/08/2021
bearing block nos.74, 134, 162, 163, 164 and
169 of mouje Hathijan Tal. Dascroi, District
Ahmedabad were originally belongs to deceased
Jivaji Vajesang, who passed away on
01.05.1997. Heirship entry No.3765 was
entered in the Village Form No.6 by which
name of Maniba Jivaji (widow of Jivaji) and
Bairajba Jivaji (daughter of Jivaji) came to
be mutated in the Block Nos.162, 163, 164 and
169 on 30.04.1998. It further appears that
block Nos. 74 and 134 were mixed to be
mentioned in heirship entry No.3765 and
therefore, separate heirship entry No.3847
came to be recorded on 1.1.1999 and name of
Maniba Jivaji and Bairajba Jivaji were
mutated in block nos. 74 and 134. The said
entry was certified on 16.03.1999. Maniba
Jivaji executed a will on 14/20 May, 1998 in
favour of Bairajba Jivaji. The petitioner
Nos.1 to 4 purchased the land on 15.10.2010
and 18.10.2010 from Bairajba Jivaji.
Petitioner no.5 has signed as witness in the
registered sale deed in favour of the
R/SCR.A/5613/2018 CAV JUDGMENT DATED: 27/08/2021
petitioner Nos.1 to 4 in respect of block
Nos. 74 and 134. Another sale deed was also
similarly registered for block no. 162 in
favour of the petitioner nos.1 to 4 on
28.10.2010 wherein also petitioner No.5 has
signed as witness in the said registered sale
deed. It also appears that various
proceedings are pending before the different
revenue authorities with respect to the
various entries of the subject land
particularly with respect to entry Nos.4912,
5021, 5022, 5024, 5025 and 5836. It also
appears that Bairajba Jivaji through her
advocate issued a public notice for title
clearance in the daily newspaper
"Divyabhaskar" on 17.08.2010. Respondent
No.2-opponent No.2 and others through their
advocates raised objections and issued notice
to the learned advocate of Bairajba Jivaji.
Opponent No.2 and others also issued a public
notice / caution in the daily newspaper
'Divyabhaskar' asking the public not to deal
with the property. It can never be said that
R/SCR.A/5613/2018 CAV JUDGMENT DATED: 27/08/2021
petitioners were aware about the public
notice issued by the Bairajba Jivaji and
objections raised by the respondent No.2 and
published both notices. It also appears that
petitioner Nos.1 to 4 through their advocates
have also issued one public notice for title
clearance on 24.03.2011 in daily newspaper
'Sandesh'. It further appears that in Regular
Civil Suit No.719 of 2010 filed by the
respondent No.2 before the learned Civil
Judge, Ahmedabad (Rural), whereas petitioners
were not joined as a party. An application
for interim injunction was also filed by the
respondent No.2 in the civil suit with a
request to grant interim injunction in his
favour which was dismissed. Thereafter, in
view of sale of subject land, the respondent
No.2 filed amended interim injunction
application vide Exh.42 in Regular Civil Suit
No.719 of 2010 and joined the present
petitioner Nos.1 to 4 herein. The learned
Additional Civil Judge, Ahmedabad (Rural)
vide order dated 25.04.2016 rejected both the
R/SCR.A/5613/2018 CAV JUDGMENT DATED: 27/08/2021
injunction applications of the plaintiff at
Exh.5 and Exh. 43 forthwith. As per the
submissions made by the learned advocates
appearing for the petitioners, plaintiff in
the suit have not challenged the order passed
by the learned Civil Judge, Ahmedabad
(Rural), dated 25.04.2016, before the higher
forum and said order has attained finality.
12. It is an undisputed fact that both the
sides are before the Civil Court since the
year 2010. Civil Court has already seized the
subject matter in the suit filed by the
respondent No.2. The entire dispute is with
regard to the right, title and interest over
the land of block Nos.74, 134 and 163
purchased by the petitioner Nos.1 to 4 by
registered sale deed in their favour from
Bairajba Jivaji. Who is the actual owner of
the land in question or there are two owners
of the land in question, Civil Court can only
answer after deciding the respective rights
of the parties. What is important is, as to
whether any offence said to have been
R/SCR.A/5613/2018 CAV JUDGMENT DATED: 27/08/2021
committed even if the entire FIR is accepted
as it is. It is settled law that if the FIR
fails to disclose commission of any offence,
then it deserves to be quashed. Otherwise, it
amount to abuse of process of law. It is not
in dispute that the sale deed has been
executed by the Bairajba Jivaji with her
genuine signature. What is disputed right,
title and interest of the original owner to
execute the sale deed in favour of the
petitioner Nos.1 to 4. The dispute raised in
the complaint itself will not render the said
deed of the year 2010 as false documents
within the meaning of Section 464 of Indian
Penal Code so as to constitute offence
punishable under Sections 465, 467, 468 and
471 of Indian Penal Code as well as under
Sections 406 and 420 of Indian Penal Code.
The law in this regard is now very well
settled. The Hon'ble Supreme Court in the
case of Mohmad Ibrahim and Others versus
State of Bihar and others reported in 2010
(1) GLH 184, exhaustively explained as to
R/SCR.A/5613/2018 CAV JUDGMENT DATED: 27/08/2021
what will constitute forgery. The ratio has
propounded by the Hon'ble Supreme Court in
the said case squarely applied in the present
case. Later on same view was taken by this
Court in case of Prakash Ramchandra Barot and
others Versus State of Gujarat and others
reported in (2011) 3 GLH 211. This Court
(Hon'ble Mr. Justice J.B. Pardiwala) in
paragraph Nos. 31 and 32 has observed as
under :-
"It is well settled that in order to constitute an offence of cheating, it must be shown that the accused had fraudulent or dishonest intention at the time of making the representation or promise and such a culpable intention right at the time of entering into an agreement cannot be presumed merely from his failure to keep the promise subsequently.
My prima facie examination satisfies me that the averments in the FIR if assume to be true, do not make out any offence under Sections 406, 420, 465, 467, 468, 471, 447, 186, 120B and 504 of IPC."
13. In order to attract the provisions of
Sections 413 and 420 of Code of Criminal
Procedure Code, 1973, the guilty intent, at
the time of making the promise is a
requirement and an essential ingredient
R/SCR.A/5613/2018 CAV JUDGMENT DATED: 27/08/2021
thereto and subsequent failure to fulfill the
promise by itself would not attract the
provisions of Section 413 or Section 420.
Mens rea is one of the essential ingredients
of the offence of cheating under Section 420.
As a matter of fact Illustration (g) to
Section 415 makes the position clear enough
to indicate that mere failure to deliver in
breach of an agreement would not amount to
cheating but is liable only to a civil action
for breach of contract.
14. Learned advocate appearing for the
respondent No.2 has relied upon the judgment
of the 2010 (XI) SCC 226, wherein the Hon'ble
Apex Court in paragraph No.20 has observed in
the judgment as under :-
"Though the powers possessed by the High Court under Section 482 are wide, however, such power requires care/caution in its exercise. The interference must be on sound principles and the inherent power should not be exercised to stifle a legitimate prosecution. We make it clear that if the allegations set out in the complaint do not constitute the offence of which cognizance has been taken by the Magistrate, it is open to the High Court to quash the same in exercise of inherent powers under Section
482."
R/SCR.A/5613/2018 CAV JUDGMENT DATED: 27/08/2021
15. In the case on hand, apart from specific
allegations about the transportation of
Jaggery for preparation of illicit distilled
liquor, prosecution had also placed reliance
on laboratory analysis report which mentioned
that the transported Jaggery was fit for
fermentation, producing alcohol unfit for
consumption. Under these circumstances,
Hon'ble Apex Court views whether the raw
material in existence would be sufficient for
holding the accused persons concerned guilty
or not has to be considered only at the time
of trial. It is further viewed that at the
time of framing the charge, it can be decided
whether prima facie case has been made out
showing the commission of offence and
involvement of the charged persons. The
judgment relied upon by the learned advocate
appearing for the respondent No.2 may not
assist because of the fixed facts of the
Hon'ble Apex Court.
16. In view of the matter, it appears that both
the sides are claiming their right in their
R/SCR.A/5613/2018 CAV JUDGMENT DATED: 27/08/2021
own ways. So far as the title, right or
interest in the property is concerned, they
can be decided only by the competent Civil
Court and both the sides are already before
the Civil Court in Regular Civil Suit No.719
of 2010 since past ten years and the relevant
proceedings have also been undertaken, hence
continuation of such prosecution will
genuinely amount of gross abuse of process of
law.
17. The present case falls another categories
where accused complaint of harassment through
the court process. There is no total barred
on the exercise of the inherent powers where
abuse for the process of Court or other extra
ordinary situations exercised the Courts
jurisdiction. This Court has examined the
matter under its inherent powers. The present
case undoubtedly falls for exercising powers
of the High Court in accordance with Section
482 of the Code of Criminal Procedure, 1973.
Accordingly, this petition is allowed. The
impugned order passed by the learned
R/SCR.A/5613/2018 CAV JUDGMENT DATED: 27/08/2021
Additional Chief Metropolitan Magistrate,
Court No.12, Ahmedabad (Rural) qua the
petitioners herein in Criminal Case No. 5942
of 2018 (Inquiry Case No.7 of 2012) dated 18 th
January, 2018 and consequent proceedings are
hereby quash and set aside.
18. Rule is made absolute.
(B.N. KARIA, J)
ORDER IN CRIMINAL MISC. APPLICATION (FOR STAY)
NO. 1 of 2018
In view of the order passed in main petition,
Criminal Misc. Application No.1 of 2018 filed
for stay does not survive and stands disposed of
accordingly.
(B.N. KARIA, J)
Pallavi
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!