Citation : 2021 Latest Caselaw 5505 Guj
Judgement Date : 31 May, 2021
R/CR.MA/13451/2019 CAV JUDGMENT DATED: 31/05/2021
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CRIMINAL MISC.APPLICATION NO. 13451 of 2019
FOR APPROVAL AND SIGNATURE:
HONOURABLE MR. JUSTICE B.N. KARIA
==========================================================
1 Whether Reporters of Local Papers may be allowed to see the judgment ?
2 To be referred to the Reporter or not ?
3 Whether their Lordships wish to see the fair copy
of the judgment ?
4 Whether this case involves a substantial question
of law as to the interpretation of the Constitution of India or any order made thereunder ?
========================================================== SWARAJ NARBHESHANKAR PANERI Versus STATE OF GUJARAT ========================================================== Appearance:
MR HRIDAY BUCH(2372) for the Applicant(s) No. 1 MR DHRUV K. DAVE for MR MASUDIQBAL H RATHOD(7919) for the
==========================================================
CORAM: HONOURABLE MR. JUSTICE B.N. KARIA
Date : 31/05/2021
CAV JUDGMENT
By way of this application, the applicant prays for quashing
of the F.I.R. being I CR No.61/2019 registered with Sama
Police Station, District: Vadodara for the offence punishable
under Sections 406, 420, 465, 467, 468, 471, 474, 182 and
R/CR.MA/13451/2019 CAV JUDGMENT DATED: 31/05/2021
506(2) of Indian Penal Code.
Brief facts of the present case are summarized as under:
That, the present applicant had purchased a land bearing
Survey No.37 admeasuring 7689 sq.mtrs. and the land bearing
Survey No.45 admeasuring 11635 sq.mtrs., situated at Village:
Sama by registered sale deed in the year 1999. It is alleged
that the applicant did not make full payment of the said
consideration and the payment of the cheques of consideration
was stopped. That, during the suit proceedings initiated by
respondent No.2 and her family members, the applicant
allegedly executed agreement for payment of money, however,
the present applicant did not pay even the said amount agreed
at the time of the subsequent agreement dated 11.12.2003.
That, on false assurances of the applicant, the informant and
her family members had withdrawn civil suits. That in the year
2013, all the earlier settlement agreements were cancelled and
respondent No.2 transferred an amount of Rs.45,00,000/ to
the account of the present applicant and thereafter instituted
Civil Suit No.204 of 2014 before the learned Civil Court,
Vadodara. That however present applicant is not even an
agriculturist, he had allegedly produced fraudulent documents
R/CR.MA/13451/2019 CAV JUDGMENT DATED: 31/05/2021
at the time of application for non-agricultural use. That, the
present applicant produced fraudulent measurement-sheet of
adjoining land bearing Survey No.44 and has thereby wrongly
got the N.A. Permission from the office of Collector, Vadodara
on 31.1.2014. That, son of respondent No.2 got various
documents under RTI from which respondent No.2 derived
information that the measurement-sheet of the aforesaid plot
as well as name of the occupier were erased. That, on
11.1.2019, son of respondent No.2 - Shri Anant Patel as well
as her nephew Shri Ankur Patel were called by the present
applicant in the office of his friend and at that time threats
were delivered to the effect that they will face dire
consequences if they keep on making applications before the
various authorities against the applicant. Ultimately,
impugned FIR came to be lodged on 8.7.2019 at 14.35 hours
arraigning the present applicant as an accused.
Heard learned advocates for the respective parties and
learned APP for the respondent-State.
It was submitted by learned advocate for the applicant
that the impugned FIR is nothing but an abuse of process of
law. That, none of the ingredients of the alleged offence are
R/CR.MA/13451/2019 CAV JUDGMENT DATED: 31/05/2021
made out on bare reading of the FIR as well as other
uncontested / undeniable document and entire issue of civil
nature is given the color of criminality. That respondent No.2,
unsuccessfully, tried to ventilate her grievance about the
nature of transaction of sale deed with the applicant by filing
and/or participating in the civil and revenue proceedings, but
respondent No.2 has failed therein. Despite that, present FIR is
lodged in July, 2019 without explaining any delay whatsoever
by making false and twisted allegations. That none of the
ingredients of the alleged offences are made out. That
respondent No.2 and her family members have dishonestly
continued with the litigation right from the year 2001 and the
applicant is made to run from pillar to post. The FIR is the last
stroke on the back of the applicant who has purchased the land
in question by paying proper and full consideration. That
before the FIR, respondent No.2 had lodged a written
complaint to the Police Inspector, Sama Police Station and the
Police Commissioner, Vadodara on 22.1.2019. That,
respondent No.2 sent the said complaint also by RPAD to the
office of Police Commissioner on 1.3.2019 and the same was
delivered on 2.3.2019. Immediately, a writ petition was filed
R/CR.MA/13451/2019 CAV JUDGMENT DATED: 31/05/2021
before the Hon'ble High Court seeking direction for
registration of the FIR on or about 13.3.2019. In the said writ
petition, all the aforesaid aspects of the civil litigation as well as
unconditional withdrawal by respondent No.2 were
suppressed and ultimately, a usual order was passed by this
Hon'ble Court on 6.5.2019. That the principal grievance
voiced by respondent No.2 in the civil litigation as well as in
the FIR is about non-payment of the agreed amount of
consideration. As settled legal position, for non-payment of
consideration, the entire transaction cannot be invalidated. The
only remedy available is to institute proceeding for recovery of
the unpaid amount. In all the civil proceedings, respondent
No.2 always wanted the transaction of sale to be declared
invalid. All the suits instituted by her in her individual
capacity are withdrawn unconditionally. The civil suit filed by
her brother and sisters is dismissed and the decision is
confirmed right upto the Hon'ble Supreme Court. Under the
circumstances, when the title of the applicant over the land in
question is clear and unimpeachable, such allegation about
non-payment of agreed consideration would not be sufficient
to initiate and continue the criminal prosecution against the
R/CR.MA/13451/2019 CAV JUDGMENT DATED: 31/05/2021
applicant. It is further urged that the grievance over the grant
of N.A. Permission would also be unsustainable as the
applicant initiated the process of grant of N.A. Permission in
the year 2007. Due to all sorts of allegations and objections
raised by respondent No.2 and her family members and several
third parties, the proceedings continued and ultimately, on
31.1.2014, the Collector, Vadodara granted N.A. Permission.
The challenge to the said order by respondent No.2 and her
family members before SSRD failed as respondent No.2
unconditionally withdrew the said revision application. Thus,
the N.A. Permission has also become final. It is further
submitted that, hence, the allegation made by respondent No.2
in that regard in the FIR would be completely insignificant.
That the prosecution is instituted as counter-blast to the FIR
lodged by the applicant. Having failed in all civil and revenue
proceedings and after having failed to knock out more money
from the applicant, this is a new device adopted by respondent
No.2 so that the applicant settles the dispute once again under
the pressure. That respondent No.2 and her family members
always want to take disadvantage of the escalated price of the
land in question and this FIR is one such attempt. The applicant
R/CR.MA/13451/2019 CAV JUDGMENT DATED: 31/05/2021
is made to run from pillar to post by filing frivolous
proceedings for last 20 years. Ultimately, it was submitted by
learned advocate for the applicant to allow present application
by quashing and setting aside the impugned complaint.
Learned APP for the respondent-State has strongly
objected the arguments advanced by learned advocate for the
applicant and submitted that it is a clear case of offence
punishable under Sections 406, 420, 465, 467, 468, 471,
474, 182 and 506(2) of Indian Penal Code. It is further
submitted that land in question was purchased by the
applicant and sale deed was executed in the year 1990, but he
did not make full payment of the said consideration and
payment of the cheques consideration was stopped.
Thereafter, in suit proceedings initiated by the respondent no.2
and her family members, applicant had executed agreement
for payment of money, however, he did not pay the said
amount agreed at the time of subsequent agreement dated
11.12.2003. It is further submitted that false assurance was
given by the present applicant to the first informant and her
family members and therefore, civil suits were withdrawn.
Again in the year 2013, all the earlier settlement agreements
R/CR.MA/13451/2019 CAV JUDGMENT DATED: 31/05/2021
were cancelled and respondent no.2 transferred an amount of
Rs. 45 lacs in the account of the applicant and thereafter, Civil
Suit No. 204/14 was filed before the learned Civil Court,
Vadodara. It is further submitted that however, the applicant
was not an agriculturist, he had produced fraudulent
documents at the time of application for non agricultural use.
That, along with fraudulent documents, measurement sheets of
adjoining land bearing survey no. 44 were also produced
along with getting non agricultural permission from the office
of the Collector, Vadodara on 31st January 2014. That son of
the respondent no.2 received various documents under the RTI
Act from which, the respondent no.2 derived information that
the measurement sheetd of the aforesaid plot as well as name
of the agriculturist were erased. It is further submitted that son
of the respondent no.2 namely Anant Patel as well as her
nephew namely Ankur Patel were called by the applicant in the
office of his friend and at that time, they were threatened that
they will face dire consequences if they will continue to make
application before various authorities against the present
applicant, and therefore, impugned FIR was lodged on
08.07.2019. That, there is clear criminal breach of trust
R/CR.MA/13451/2019 CAV JUDGMENT DATED: 31/05/2021
committed by the present applicant as well as applicant has
intention to defame the respondent no.2 and her family
members, and therefore, ingredients of Section 406 as well as
section 420 of Indian Penal Code are prima facie made out by
the prosecution. That, while creating false documents and
valuable security as defined under Section 30 of Indian Penal
Code, offence punishable under Section 465 as well as 467 of
IPC are prima facie made out against the present applicant by
the prosecution. That, the applicant has used forged document
as genuine to dishonestly achieve benefit. That, considering
the allegations made out in the complaint and other documents
produced on record, the question of dispute as argued cannot
be considered by this court. That, all the allegations made by
the respondent no.2 in her complaint requires evidence to be
recorded before the trial court, and hence, it was requested by
learned APP for the respondent-State to dismiss present
application.
Learned advocate for the respondent no.2 has supported
the arguments advanced by learned APP for the respondent-
State and controvert the arguments advanced by learned
advocate for the applicant. It is submitted that the application
R/CR.MA/13451/2019 CAV JUDGMENT DATED: 31/05/2021
itself is not maintainable for the reason that it involves
disputed questions of facts which requires a detailed inquiry
and investigation which requires leading of oral and
documentary evidences. This application is beyond the scope of
jurisdiction under Article 226 of the Constitution of India and
it is not appropriate to raise disputed question of fact for
adjudication under the extraordinary writ jurisdiction of this
Court. It is further submitted that, the applicant has suppressed
obtrusive facts and no relief as prayed for by the applicant can
be granted. That, the applicant has committed a syndicate
crime with other co-accused by hatching a criminal
conspiracy and investigation is at crucial stage, from which, it
would reveal name of other accused who have altered public
documents, created false record and used false and fabricated
documents as genuine before the Collector, Vadodara and
other competent authority. It is further submitted that by way
of fraud, applicant had altered public documents with a motive
to create false documents and create artificial rights in an
adjacent land (survey no. 42 and 44) other than survey
numbers 37 and 45 of village Sama, Vadodara. That, false
measurement sheets with hissa form were created by the
R/CR.MA/13451/2019 CAV JUDGMENT DATED: 31/05/2021
applicant and used as genuine before the competent authority
to obtain NA permission. It is further submitted that in a part
of the agreement to sell of survey no. 42 and survey no.44, the
applicant stood as a confirming party to the sale deed of survey
no.42 and thereby, without crystallization of the rights, he
had earned an amount of Rs. 9,75,00,000/- which may be the
matter of investigation. It is further submitted that applicant
has created and submitted false and forged documents such as
7/12 abstract of Amreli and same were produced before the
competent authority to obtain N.A. Permission. That,
respondent no.2, before the Hon'ble Apex court, has not lost ,
therefore, sale deed is challenged and same is pending as on
today. The applicant has played fraud on the respondent by
committing breach of agreement dated 11.12.2003 and did
not pay total consideration of the same. That other legal heirs
of the deceased Chimanlal Nanalal have also preferred
appropriate proceedings disputing the consideration of the sale
deed, and therefore, applicant has not paid full consideration
to the respondent No.2 and other legal heirs. That applicant is
in patent practice of entering and executing out of court
settlement and thereby misled the parties to withdraw the suit
R/CR.MA/13451/2019 CAV JUDGMENT DATED: 31/05/2021
proceedings and further by not paying the agreed amount to
the respondent and other legal heirs. That, the applicant has
fraudulently obtained N.A. Permission and therefore, same has
not been produced before the primary authority and revisional
authority. That, the applicant has suppressed the material facts
in the present application. That, one third party has also
challenged the permission of N.A. Granted to the applicant and
same is pending before the division bench. That, NA
permission is obtained by fraud and there are breach of
conditions imposed by the Collector, Vadodara. That, the
applicant is a direct beneficiary of the fraud committed upon
the deponent and others, and therefore, he has hatched the
criminal conspiracy. That submissions made by applicant are
devoid of merits and are misconceived and untenable in law as
well as on facts and relief prayed cannot be granted. It is
requested by learned advocate for the respondent No.2 to
dismiss the present application.
Having gone through the documents produced on record
by the either side, arguments advanced by learned advocates
for the respective parties as well as learned APP for the State, it
appears that the controversy in the present FIR relates to land
R/CR.MA/13451/2019 CAV JUDGMENT DATED: 31/05/2021
bearing Survey No.37 admeasuring 7689 sq.mtrs. and land
bearing Survey No.11635 sq.mtrs., situated at Village: Sama,
District: Vadodara. From the documents produced on record
vide Annexure- "B", it appears that initially the land in
question was purchased by late Shri Chimanlal Nanalal Patel in
the year 1963 from the original owners and upon his death in
the year 1973, the same came to be devolved upon 6 heirs of
late Shri Chimanlal including respondent No.2. From the said
sale deed it appears that the heirs of late Shri Chimanlal
including respondent No.2 sold the land in question to the
present applicant by registered sale deed dated 2.11.1999 and
thereafter name of the applicant was mutated in the Revenue
records vide Mutation Entry No.7185 dated 6.11.1999. As per
the submissions made by learned advocate for the applicant,
since then, the applicant was in possession of the land in
question as an owner. After execution of sale deed in the year
1999, one sister of respondent No.2 - Binaben instituted a suit
being Special Civil Suit No.90 of 2001 seeking cancellation of
the sale deed made in favour of the present applicant and
permanent injunction on the ground that the sale deed is
executed upon misrepresentation, and therefore, fraudulent. It
R/CR.MA/13451/2019 CAV JUDGMENT DATED: 31/05/2021
also appears that, thereafter, the said suit being Special Civil
Suit No.90 of 2001 was withdrawn unconditionally by the
sister of the respondent No.2. It also appears from the record
that present respondent No.2 also filed another suit being
Special Civil Suit No. 112/2001 before the Civil Court,
Vadodara seeking cancellation of sale deed on the same ground
that such sale deed was executed upon misrepresentation and
non-payment of consideration. The said civil suit came to be
unconditionally withdrawn by respondent No.2 on
16.12.2003. It appears that respondent no.2 had withdrawn
her Special Civil Suit No. 112/2001 upon settlement with the
present applicant and the settlement agreement deed
11.12.2003 was executed. As per the said agreement, the
applicant agreed to pay an amount of Rs.5,51,000/- and the
cheques were also delivered to respondent No.2. As per the
submissions of learned advocate for the applicant that out of
the said 3 cheques, one cheque was deposited on the very same
day and another cheque was also honoured. Instead of
depositing the third cheque, respondent No.2 received amount
in cash. It also appears that some correspondence through
advocate issuing legal notice and reply of notice by the
R/CR.MA/13451/2019 CAV JUDGMENT DATED: 31/05/2021
applicant were also made between the parties. There were two
notices issued by the respondent no.2 dated 6.9.2006 and
5.4.2007 requesting the applicant to pay the amount of Rs.
2,25,000/- with interest within a period of 7 days. Another
notice dated 21.4.2007 was also issued by the respondent no.2
cancelling the aforesaid agreement dated 31.12.2003. It is
pertinent to note that no proceedings were initiated by
respondent No.2 for the recovery of the alleged unpaid
amount. Thereafter, another notice dated 23.01.2008 was
issued by the respondent no.2, inter alia, stating that she
received an amount of Rs. 4,25,000/- in furtherance of the
agreement dated 11.12.2003 and the said amount is returned
by cheque dated 23.1.2008. In response of the said notice,
reply was issued by the present applicant on 29.1.2008, inter
alia, contending that there was no question of cancellation of
the agreement as it was acted upon and the entire amount was
paid, and therefore, she cannot back out from the said
agreement. As respondent No.2 was not satisfied, she issued
another notice dated 31.01.2008 once again sending the
cheque conveying that the agreement was cancelled. Again
reply was given by the applicant stating that notice issued by
R/CR.MA/13451/2019 CAV JUDGMENT DATED: 31/05/2021
her was erroneous and the entire amount was paid by him
along with interst and cheque was returned by her. Thereafter,
similar response was given by the respondent no.2 on
respondent No.2 on 7.2.2008. During the exchange of notices,
sisters and brother of respondent No.2 instituted Special Civil
Suit No.352 of 2007 before the learned Civil Court, Vadodara
with similar prayer for cancellation of the sale deed on the
ground of non-payment of consideration and
misrepresentation. Respondent No.2 was also arraigned as
defendant No.3 in the said suit only as earlier suit instituted by
her being Special Civil Suit No.112 of 2001 was
unconditionally withdrawn by her. Along with the plaint, an
application seeking temporary injunction was also preferred
below Exh.5. Initially, ex parte order of status quo was
granted. The applicant appeared and filed a detailed written
statement below Exh.29 opposing the suit as well as temporary
injunction. Thereafter, an application was filed below Exh.28
in the suit with a request to strike the name of the original
defendant No.1. The present applicant also filed an application
below Exh.31 to dismiss the suit under Order 7 Rule 11 of the
Code of Civil Procedure. The learned trial Court was pleased
R/CR.MA/13451/2019 CAV JUDGMENT DATED: 31/05/2021
to hear these applications and rejected the application seeking
temporary injunction by the respondent no.2 and vacated ex
parte ad-interim injunction. The learned Trial Judge was also
pleased to allow an application preferred by the applicant and
rejected the plaint under Order 7 Rule 1(d) of the Code. Being
aggrieved by and dissatisfied with the said order, brothers and
sister of respondent No.2 filed First Appeal No.2548 of 2009
before this Court. At the time of admission hearing, the said
appeal came to be dismissed in limine by this Court vide order
dated 26.10.2009.
It also appears from the record that being dissatisfied
with the order passed by this Court in First Appeal No.2548 of
2009 rejecting an appeal on 26th October 2009, Special Leave
to Appeal (Civil) No.13140 of 2010 was filed before the
Hon'ble Apex Court, which came to be dismissed after hearing
of the parties including the respondent no.2 on 19.1.2012 and
thereafter, the brother of respondent No.2 filed a Review
Petition (Civil) No.1830 of 2012 before the Hon'ble Apex
Court, which came to be dismissed on 11.10.2012. This issue
did not end here and the relative of respondent No.2 also filed
a Curative Petition (Civil) No.210 of 2015, which remained
R/CR.MA/13451/2019 CAV JUDGMENT DATED: 31/05/2021
pending for a period of 3 years and ultimately came to be
dismissed on 21.7.2015. It appears that the challenge to the
sale deed came to be culminated in favour of the applicant in
1999. However, in the meantime, respondent No.2 filed one
more civil suit being Special Civil Suit No.501 of 2008 praying
for cancellation of the sale deed on the ground that the amount
of consideration as agreed in the aforesaid agreement dated
11.12.2003 was not paid. It also appears that Civil Suit
remained pending up to 2010 without any orders. In 2010,
respondent No.2 again settled the matter with the applicant
and accepted an amount of Rs.15,00,000/-. A settlement
agreement-cum-affidavit has been executed by respondent
No.2 on 20.10.2010. On the very same day, a declaration-
cum-affidavit in English language was executed by her. It also
appears that on 16.12.2010, an affidavit was filed by
respondent No.2 and three other sisters before the Collector,
Vadodara giving their consent for grant of N.A. Permission
with regard to land in question and withdrawal of objections
raised by them. However, it was specifically admitted that the
amount of Rs.15,00,000/- was received by respondent No.2, in
the FIR, it is stated that the applicant paid only an amount of
R/CR.MA/13451/2019 CAV JUDGMENT DATED: 31/05/2021
Rs.7,50,000/-. It also appears that no action whatsoever was
taken by respondent No.2 and the aforesaid Suit No.501 of
2008 instituted by her before the learned Civil Court was
unconditionally withdrawn on 30.10.2010. It also appears
from the record that after passing of three years, again,
respondent No.2 issued a notice on 17.7.2013 cancelling the
settlement agreement dated 11.10.2010 on the ground that
applicant did not pay the amount of Rs.15,00,000/- as well as
further amount of Rs.10,00,000/- as alleged and instead, paid
only an amount of Rs.7,50,000/-. It also appears that again
respondent No.2 instituted Special Civil Suit No.204 of 2014
before the learned Civil Court, Vadodara on 5.4.2014 praying
cancellation of the sale deed and all other documents. Such
Special Civil Suit No.204 of 2014 came to be dismissed for
non-prosecution on 7.5.2018.
It also appears that in the meantime, the applicant had
also approached the office of the Collector for granting N.A.
Permission. Certain objections were also raised before the
Collector, Vadodara by the respondent no.2, her relatives and
other persons against the grant of N.A. Permission. Overruling
all the objections, the Collector, Vadodara allowed N.A.
R/CR.MA/13451/2019 CAV JUDGMENT DATED: 31/05/2021
Permission vide order dated 31.1.2014. As, respondent no.2
was not satisfied with the order passed by the Collector,
Vadodara dated 31.01.2014 granting N.A. Permission to the
applicant and said order was challenged by her and her
brother namely Jagdishbhai Chimanbhai Patel by filing
Revision Application No.MVV/BKP/VDD/7/2014 before the
learned Special Secretary (Appeals), Revenue Department
wherein respondent No.2 also applied for being impleaded as
party respondent in another revision application being
Revision Application No.MVV/HKP/VDD/44/2005
challenging Mutation Entry No.785 dated 6.11.1999 in favour
of the applicant. However, this revision application was filed
by third parties, respondent No.2 wanted to implead herself as
party respondent in support of the said revision application. It
appears from the documents produced in the petition vide
Annexure-R(Colly.) that again respondent no.2 settled a matter
and filed a purshish in revision application that she does not
wish to object to the mutation entry in favour of the applicant
and she would withdraw her application. Further affidavit was
also filed iby her in support of the applicant that she does not
wish to prosecute her independent revision application
R/CR.MA/13451/2019 CAV JUDGMENT DATED: 31/05/2021
challenging the grant of NA permission. Ultimately, the
revision application came to be heard by the learned Special
Secretary (Appeals), Revenue Department and vide order dated
26.7.2016 allowed unconditional withdrawal as prayed for by
the applicant which include respondent No.2 and her brother.
It also appears from the documents produced vide Annexure-T
to the petition that the order of granting N.A. Permission was
also challenged by one third party - Maheshbhai Chhaganbhai
Patel before this Court by filing Special Civil Application
No.21553 of 2017, which petition came to be dismissed by this
Court vide order dated 11.2.2019. Thus, the issue with regard
to grant of N.A. Permission of the land in question also came to
be concluded.
It also appears that present applicant has deposited the
amount of Rs. Rs.35,00,000/- in the account of son of
respondent no.2, daughter-in-law of the respondent no.2 and
two different bank accounts of the respondent no.2 on 16 th
September 2014 as well as in the account of brother-in-law
Mr.Anant Patel. Thereafter, the respondent No.2 and her
family members insisted for payment of the said amount in
cash, which was not accepted by the applicant and therefore,
R/CR.MA/13451/2019 CAV JUDGMENT DATED: 31/05/2021
the entire amount was returned to the applicant in his account
maintained with Punjab National Bank by RTGS in 2-3 days.
It is impressed to this court from the record that the issue
has noting to do with ongoing land dispute and it is wrongly
highlighted in the FIR by the respondent no.2 stating that the
amount of Rs.45,00,000/- were returned by her to the present
applicant. It also appears from the Annexure-V that the
applicant had also lodged one FIR being I CR No.73/2015 with
Sama Police Station for the offence punishable under Sections
418, 420, 465, 467, 468 and 120B of Indian Penal Code and
in the said FIR, the respondent no.2 is shown as an accused
no.3. It appears that after exhausting all the remedies, the civil
and revenue proceedings, a complaint came to be filed on
22.1.2019 by respondent No.2 addressing to the Police
Commissioner, Vadodara as well as Police Inspector, Sama
Police Station. As this complaint was not registered as
requested by the respondent no.2 filed on 22.01.2019, she
immediately approached this Court by filing Special Criminal
Application No.3337 of 2019 and sought direction for
registration of the FIR and this Court, vide order dated
6.5.2019, directed the Police Inspector, Sama Police Station to
R/CR.MA/13451/2019 CAV JUDGMENT DATED: 31/05/2021
look into the contents of the complaint made by respondent
No.2 and lodge the FIR if any cognizable offence is made out.
Thereafter, one complaint was filed by then son of respondent
No.2 - Anant Madanmohan Patel to the Sayajiganj Police
Station on 16.3.2019 stating that the present applicant and his
friend had delivered threats to him on 11.1.2019. The
statement of the applicant was recorded in connection with the
said complaint on 25.03.2019 and thereafter, statements of his
friend were recorded on 28.3.2019 and ultimately, no case
was found for registration of the FIR and a report in that
regard was submitted and therefore, the said complaint was
filed.
Despite this, respondent no.2 filed impugned FIR, which
has been registered on 8.7.2019. It appears that without
properly verification of the records as well as various orders
passed by the learned Civil Court, this Court as well as the
Hon'ble Supreme Court, it was registered on 8.7.2019.
It appears that the applicant succeeded himself on the
title upto the Hon'ble Apex Court and having succeeded on the
issue of N.A. Permission upto this Court and respondent no.2
suppressed the material facts in her complaint dated 8th July
R/CR.MA/13451/2019 CAV JUDGMENT DATED: 31/05/2021
2019. An inordinate delay whatsoever is not explained and
allegations are twisted. The transactions between the applicant
and respondent no.2 is of sale of land in question by registered
sale deed and there was no question of entrustment, which
would be the most essential ingredients for constituting the
offence punishable under Section 406 of IPC. In the complaint,
respondent no.2 has never stated that she was deceived with
property by the applicant with an intention to deceive her and
her family members right from inception. On the contrary,
applicant has filed a separate FIR. In the impugned complaint,
it is nowhere case that signature of the respondent no.2 was
forged in any of the document including the sale deed. It
cannot be said from the correspondence and order passed by
the Collector or revenue authority that the applicant has used
any forged document as genuine dishonestly to achieve any
benefit. There cannot be any forgery or any valuable security
for making out any case under Section 467 or Section 465 of
the Indian Penal Code.
It appears that the respondent no.2 and her family
members have dishonestly continued with the litigation right
from the year 2001. The main grievance raised by the
R/CR.MA/13451/2019 CAV JUDGMENT DATED: 31/05/2021
respondent no.2 in civil litigation as well as in the impugned
FIR is about non payment of the agreed amount of
consideration.
A settled legal position would be that for non payment of
consideration, entire transaction cannot be illegal as remedy is
available to institute the proceedings for recovery of the
unpaid amount in the civil proceedings. Respondent no.2
always wanted the transaction of sale to be declared invalid in
all the civil suits instituted by her in her individual capacity
were withdrawn unconditionally. Civil suit filed by her brother
and sister was dismissed and decision was confirmed right up
to the Hon'ble Apex Court. The title of the applicant over the
land in question was found clear and allegation of non
payment of agreed consideration would not be sufficient to
initiate and continue criminal proceedings against the
applicant. The grievance over the grant of N.A. Permission
would also be unsustainable as the applicant initiated the
process of grant of N.A. Permission in the year 2007. The
allegations and objections raised by respondent no.2 and her
family members as well as son, third party, allegations and
objections raised by respondent No.2 and her family members
R/CR.MA/13451/2019 CAV JUDGMENT DATED: 31/05/2021
and several third parties, the proceedings continued and
ultimately, on 31.1.2014, the Collector, Vadodara was pleased
to grant N.A. Permission. The order of granting N.A. Permission
was also challenged by the respondent no.2 and her family
members before the SSRD and failed as she unconditionally
withdrew the said revision application. Thus, issue of N.A.
Permission has also become final and therefore, in that regard,
allegations made by respondent no.2 are completely
insignificant. It also appears from the record that name of the
father of the applicant was in the revenue record of the
aforesaid land from 1954 to 1990. The Deputy Collector, has
also given a detailed report to the Collector in this regard and
thereafter, application for grant of N.A. Permission was
processed. The respondent no.2 has nothing to do with the
issue and she being a seller cannot raise this dispute. So far as
false measurement-sheet over the adjoining land bearing
Survey No.44, respondent no.2 has nothing to do with the said
land at all. It appears that applicant has never sought for any
measurement to be done over Survey No.44. It is impressed to
this court that impugned FIR filed by the respondent no.2 is
counter blast to the FIR lodged by the applicant after failing in
R/CR.MA/13451/2019 CAV JUDGMENT DATED: 31/05/2021
all the Civil and Revenue proceedings and to get more money
from the applicant, so that the applicant would settle the
dispute once again under the pressure. As per the opinion of
this Court from the pleadings and arguments advanced by
learned advocates for the respective parties as well as learned
APP for the respondent-State, this FIR is nothing but abuse of
process of law and is lodged with an ulterior motive to harass
the present applicant.
Hon'ble Apex Court in case of "Vineet Kumar and ors
v. State of Uttar Pradesh and Anrs" reported in (2017)
13 Supreme Court Cases 369" has held about to exercise
jurisdiction under Section 482 Cr.P.C. in respect of quashing of
criminal proceedings. After examining the provisions of
Section 482 of Cr.P.C., Hon'ble Apex Court has observed in
para 22 to 25 and 41 as under:
22. Before we enter into the facts of the present case it is necessary
to consider the ambit and scope of jurisdiction under Section 482
Cr.P.C. vested in the High Court. Section 482 Cr.P.C. saves the inherent
power of the High Court to make such orders as may be necessary to
give effect to any order under this Code, or to prevent abuse of the
process of any Court or otherwise to secure the ends of justice.
23. This Court time and again has examined scope of jurisdiction of
R/CR.MA/13451/2019 CAV JUDGMENT DATED: 31/05/2021
High Court under Section 482 Cr.P.C. and laid down several principles which govern the exercise of jurisdiction of High Court under Section 482 Cr.P.C. A three-Judge Bench of this Court in State of Karnataka vs. L. Muniswamy and others, 1977 (2) SCC 699,held that the High Court is entitled to quash a proceeding if it comes to the conclusion that allowing the proceeding to continue would be an abuse of the process of the Court or that the ends of justice require that the proceeding ought to be quashed. In paragraph 7 of the judgment following has been stated:
"7....In the exercise of this wholesome power, the High Court is entitled to quash a proceeding if it comes to the conclusion that allowing the proceeding to continue would be an abuse of the process of the Court or that the ends of justice require that the proceeding ought to be quashed. The saving of the High Court's inherent powers, both in civil and criminal matters, is designed to achieve a salutary public purpose which is that a court proceeding ought not to be permitted to degenerate into a weapon of harassment or persecution. In a criminal case, the veiled object behind a lame prosecution, the very nature of the material on which the structure of the prosecution rests and the like would justify the High Court in quashing the proceeding in the interest of justice. The ends of justice are higher than the ends of mere law though justice has got to be administered according to laws made by the legislature. The compelling necessity for making these observations is that without a proper realisation of the object and purpose of the provision which seeks to save the inherent powers of the High Court to do justice, between the State and its subjects, it would be impossible to appreciate the width and contours of that salient jurisdiction."
24. The judgment of this Court in State of Haryana and others vs. Bhajan Lal and others, 1992 Supp (1) SCC 335, has elaborately considered the scope and ambit of Section 482 Cr.P.C. Although in the
R/CR.MA/13451/2019 CAV JUDGMENT DATED: 31/05/2021
above case this Court was considering the power of the High Court to quash the entire criminal proceeding including the FIR, the case arose out of an FIR registered under Section 161, 165 IPC and Section 5(2) of the Prevention of Corruption Act, 1947. This Court elaborately considered the scope of Section 482 CR.P.C./ Article 226 in the context of quashing the proceedings in criminal investigation. After noticing various earlier pronouncements of this Court, this Court enumerated certain Categories of cases by way of illustration where power under 482 Cr.P.C. can be exercised to prevent abuse of the process of the Court or secure ends of justice.
25. Paragraph 102 which enumerates 7 categories of cases where power can be exercised under Section 482 Cr.P.C. are extracted as follows:
"102. In the backdrop of the interpretation of the various relevant provisions of the Code under Chapter XIV and of the principles of law enunciated by this Court in a series of decisions relating to the exercise of the extraordinary power under Article 226 or the inherent powers under Section 482 of the Code which we have extracted and reproduced above, we give the following categories of cases by way of illustration wherein such power could be exercised either to prevent abuse of the process of any court or otherwise to secure the ends of justice, though it may not be possible to lay down any precise, clearly defined and sufficiently channelised and inflexible guidelines or rigid formulae and to give an exhaustive list of myriad kinds of cases wherein such power should be exercised.
(1) Where the allegations made in the first information report or the complaint, even if they are taken at their face value and accepted in their entirety do not prima facie constitute any offence or make out a case against the accused.
(2) Where the allegations in the first information report and other materials, if any, accompanying the FIR do not
R/CR.MA/13451/2019 CAV JUDGMENT DATED: 31/05/2021
disclose a cognizable offence, justifying an investigation by police officers under Section 156(1) of the Code except under an order of a Magistrate within the purview of Section 155(2) of the Code.
(3) Where the uncontroverted allegations made in the FIR or complaint and the evidence collected in support of the same do not disclose the commission of any offence and make out a case against the accused.
(4) Where, the allegations in the FIR do not constitute a cognizable offence but constitute only a non-cognizable offence, no investigation is permitted by a police officer without an order of a Magistrate as contemplated under Section 155(2) of the Code.
(5) Where the allegations made in the FIR or complaint are so absurd and inherently improbable on the basis of which no prudent person can ever reach a just conclusion that there is sufficient ground for proceeding against the accused.
(6) Where there is an express legal bar engrafted in any of the provisions of the Code or the concerned Act (under which a criminal proceeding is instituted) to the institution and continuance of the proceedings and/or where there is a specific provision in the Code or the concerned Act, providing efficacious redress for the grievance of the aggrieved party.
(7) Where a criminal proceeding is manifestly attended with mala fide and/or where the proceeding is maliciously instituted with an ulterior motive for wreaking vengeance on the accused and with a view to spite him due to private and personal grudge."
41. Inherent power given to the High Court under Section 482 Cr.P.C. is with the purpose and object of advancement of justice. In
R/CR.MA/13451/2019 CAV JUDGMENT DATED: 31/05/2021
case solemn process of Court is sought to be abused by a person with some oblique motive, the Court has to thwart the attempt at the very threshold. The Court cannot permit a prosecution to go on if the case falls in one of the Categories as illustratively enumerated by this Court in State of Haryana vs. Bhajan Lal. Judicial process is a solemn proceeding which cannot be allowed to be converted into an instrument of operation or harassment. When there are material to indicate that a criminal proceeding is manifestly attended with mala fide and proceeding is maliciously instituted with an ulterior motive, the High Court will not hesitate in exercise of its jurisdiction under Section 482 Cr.P.C. to quash the proceeding under Category 7 as enumerated in State of Haryana vs. Bhajan Lal, which is to the following effect:
"(7) Where a criminal proceeding is manifestly attended with mala fide and/or where the proceeding is maliciously instituted with an ulterior motive for wreaking vengeance on the accused and with a view to spite him due to private and personal grudge." Above Category 7 is clearly attracted in the facts of the present case. Although, the High Court has noted the judgment of the State of Haryana vs. Bhajan Lal, but did not advert to the relevant facts of the present case, materials on which Final Report was submitted by the IO. We, thus, are fully satisfied that the present is a fit case where High Court ought to have exercised its jurisdiction under Section 482 Cr. P.C. and quashed the criminal proceedings.
In view of the aforesaid discussion, as no offence
punishable under Sections 406, 420, 465, 467, 468, 471,
474, 182 and 506(2) of Indian Penal Code is made out by
the prosecution, present application stands allowed.
R/CR.MA/13451/2019 CAV JUDGMENT DATED: 31/05/2021
The impugned complaint being I CR No.61/2019
registered with Sama Police Station, District: Vadodara
for the offence punishable under Sections 406, 420, 465,
467, 468, 471, 474, 182 and 506(2) of Indian Penal
Code and all other proceedings initiated pursuant thereto
stands quashed and set aside.
Notice stands discharged.
(B.N. KARIA, J) K. S. DARJI
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!