Citation : 2025 Latest Caselaw 5663 Guj
Judgement Date : 15 April, 2025
NEUTRAL CITATION
R/CR.MA/5843/2020 ORDER DATED: 15/04/2025
undefined
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CRIMINAL MISC.APPLICATION (FOR QUASHING & SET ASIDE
FIR/ORDER) NO. 5843 of 2020
==========================================================
DIPAK PARMAR @ RAMESHBHAI CHANDUBHAI KAPADIYA
Versus
STATE OF GUJARAT & ANR.
==========================================================
Appearance:
MR. NISARG N JAIN(8807) for the Applicant(s) No. 1
NOTICE SERVED for the Respondent(s) No. 2
MR. UTKARSH SHARMA, APP for the Respondent(s) No. 1
==========================================================
CORAM:HONOURABLE MR. JUSTICE J. C. DOSHI
Date : 15/04/2025
ORAL ORDER
1. By way of this application under Section 482 of the Code
of Criminal Procedure, 1973, the applicant has prayed to quash
and set aside the FIR being CR No.III-315 of 2019 registered
with Nandesari Police Station, Vadodara for the offences
under Sections 65(E), 81, 83, 98(2) of the Gujarat Prohibition
Act and all the consequential proceedings arising therefrom.
2. Facts of the case are as under :-
2.1 It is the case of the prosecution that contraband liquor
was found in a Chevrolet car bearing registration No. GJ-06-DB-
6125, leading to the registration of a complaint, annexed as
NEUTRAL CITATION
R/CR.MA/5843/2020 ORDER DATED: 15/04/2025
undefined
Annexure-A. During the course of investigation, in or around
January-February 2020, a co-accused named the present
petitioner as the supplier of the contraband liquor.
Consequently, the petitioner came to be arraigned as an
accused by the investigating agency.
3. Learned advocate Mr. Nisarg Jain for the petitioner seeks
quashment of FIR and submitted that since the petitioner was
holding license to sell liquour, he cannot be prosecuted under
the prohibition act applicable to State of Gujarat. Secondly, it
was argued that the petitioner is not found at the spot, where
raid was taken place. The petitioner has been arraigned on
the ground of statement of co-accused which is inadmissible
piece of evidence and therefore, it is submitted that FIR since
is baseless and vexatious, be quashed.
3.1. In support of above submission, learned advocate for petitioner has relied on following judgments :-
i) Dharmenda @ Dhamo Jethalal Baria v/s. State of Gujarat [Special Criminal Application No.11553 of 2021].
ii) Jignesh @ Jigo Jado Jagdishbhai Jarivala v/s. State of Gujarat [Criminal Misc. Application No.11508 of 2020]
iii) Mahendrabhai Dahayabhai (Kamli) Patel v/s. State of
NEUTRAL CITATION
R/CR.MA/5843/2020 ORDER DATED: 15/04/2025
undefined
Gujarat [ Criminal Misc. Application No.3992 of 2013]
iv) Yogeshbhai Bhikabhai Chaudhari v/s. State of Gujarat [Criminal Misc. Application No.18793 of 2014].
4. On the other hand, learned APP argued that Indian made
foreign liquour which is recovered from the spot during raid
and have been source for question FIR, was intercepted in
State of Gujarat. The petitioner is named in the FIR as supplier
of Indian made foreign liquor alleged to have been sold withing
territory of State of Gujarat. Thus, it is submitted that FIR
cannot be quashed as the arguments / points can be decided
during trial.
4.1. Upon above submissions, it is submitted to dismiss the petition.
5. I have heard learned advocates for the parties and
considered record.
6. In the case of Jayendra Saraswati v/s. State [AIR
2005 SC 716], the Hon'ble Apex Court has held that if prima
facie evidence of conspiracy exists, evidence of statement
NEUTRAL CITATION
R/CR.MA/5843/2020 ORDER DATED: 15/04/2025
undefined
made by any of the conspiratory in furtherance of common
object is admissible so far as investigation is concerned.
7. At the outset, if role of the accused could be scan from
available record, the petitioner is arrayed either as supplier of
liqour or liquor was to be supplied to him. Admittedly, the role
of the petitioner unfurled during the statement of other
accused who are arrested in aforesaid FIR. However, the
petitioner approached this Court at initial stage of investigation
for quashing of FIR. Investigation of FIR is stayed by interim
order. Indeed statement of co-accused is not admissible in
evidence but it is relevant during the investigation. Learned
advocate for the petitioners relying upon the various judgment
argued that since co-accused statement is not admissible in
evidence, FIR needed to be quashed. At first blush argument
looks attractive but stage of deciding admissibility of evidence
comes after filing charge sheet; framing of charge and during
recording of evidence. At the initial stage of registration of FIR
and starting of investigation on the basis of statement of co-
accused issue of admissibility would not arise.
8. With profit, I may refer to observation in the case of
NEUTRAL CITATION
R/CR.MA/5843/2020 ORDER DATED: 15/04/2025
undefined
Kailash Govindram Rathi Versus State Of Gujarat [2008
(1) GLR 750], this Court has held in para 6,8,9 and 10 as
under :-
"6. At the outset it is required to be noted that against all the respective applicants, the complainants are filed before the different Police Stations for the offences punishable under Ss. 66(B), 65(a)(e), 81, 43 read with Sec. 116(2) of the Bombay Prohibition Act, 1949 . It is also required to be noted that in almost all the cases the accused who were caught are Drivers, Cleaners etc., transporting English liquor from the places out of Gujarat to the State of Gujarat. It is also required to be noted that there is prohibition in the State of Gujarat. It is also required to be noted that in almost all the cases allegations against the respective applicants on the basis of the statements of the persons who are arrested are that the applicants are either suppliers of the liquor and/or liquor was to be supplied to them for the purpose of sell within the State of Gujarat. In almost all the cases the allegations is that the applicants are absconding and most of them are from out of the State of Gujarat. Now on the basis of the allegations and averments in the complaints, and on the basis of the statements of the co- accused who are arrested, the Investigating Officer started to initiate investigation against the applicants, at that initial stage all the applicants have approached this Court by way of present application for quashing and setting aside the respective complainants against them solely on the ground that except the statements of the co-accused there is no material and/or evidence against them. This Court granted stay of further investigation in almost all the cases. Now the question which is required to be considered at this stage is whether the investigation is to be commenced and/or proceeded on the basis of the statements of the co-accused and whether the Investigating Officer should be permitted to further investigate the case and/or whether at this stage even before the investigation is concluded respective complainants are required to be quashed.
NEUTRAL CITATION
R/CR.MA/5843/2020 ORDER DATED: 15/04/2025
undefined
7. Learned Advocates appearing on behalf of the applicants have relied upon the decision in the case of New India Assurance Co. Ltd. (supra) have submitted that in the aforesaid decision, this Court has taken a view that on the basis of the statements of the co-accused there cannot be any conviction. In one of the cases Jinabhai Kalabhai Rajput (supra) the accused was convicted and in the case of Suresh Chhotalal Verma (supra), the accused was discharged. Now it is required to be noted at this stage that in the case of Jinabhai Kalabhai Rajput (supra) the question came to be considered at the time of appeal and accused was convicted solely on the basis of the statements of the co-accused and it was found that there was no other material and/or evidence against the accused. Now so far as the case of Suresh Chhotala Verma (supra) is concerned in that case the question came to be considered at time of discharge after chargesheet was submitted and it was found considering the charge-sheet papers that except the statements of the co-accused there was no material and/or evidence against the accused and considering the same accused came to be discharged. Thus, the stage at which this Court intervened was the stage at the time of discharge i.e. after the investigation was completed and charge- sheet was filed. Under the circumstances both the decisions are not applicable to the facts of the present cases.
8. Identical question came to be considered by the Hon ble Supreme Court in the case of Mohd. Malek Mondal (supra) reported in 2005 10 SCC 608 and the case before the Hon ble Supreme Court was that an application was submitted u/s. 482 of the Criminal Procedure Code to quash the complaint and one of the ground canvassed on behalf of the accused was that there was no material against the petitioners except the inadmissible retracted statement allegedly made by the co-accused. The Hon ble Supreme Court confirmed the order passed by the High Court refusing to quash the complaint on that ground at the stage of investigation and the Hon ble Supreme Court has held that the question about
NEUTRAL CITATION
R/CR.MA/5843/2020 ORDER DATED: 15/04/2025
undefined
corroborative nature of evidence has to be considered at the appropriate stage and the High Court rightly declined the prayer to quash the complaint at the initial stage when only cognizance had taken and the accused was still to be interrogated. Relevant paragraph No. 6 of the said judgement is reproduced as under:
"6. The proceedings of the complaint are at the initial stage after the cognizance has been taken. The petitioner could not be interrogated since he has been avoiding to appear before the NCB officer despite issue of various notices as per the averments made in the complaint. The allegations in the complaint are grave. The recover, according to the prosecution, is of 2.050 kg of heroin which, according to the statement of Dilip Das, belonged to the petitioner. The question whether Sec. 42 of the NDPS Act has been complied or not being a question of fact has to be gone into on appreciation of evidence that may be adduced before the Special Judge. Prima facie, the High Court has come to the conclusion that there has been compliance. This is not the stage for in-depth examination of this question. The contention that there is no material against the petitioner since the only material on record was inadmissible retracted statement allegedly made by the co-accused Dilip Das, also cannot be accepted, at this stage, when only cognizance has been taken and the petitioner is still to be interrogated. The question about corroborative nature of evidence may also have to be gone into at the appropriate state. The only other contention urged is about the lack of power of the Special Judge to issue warrant of arrest." Now considering the decision of the Hon ble Supreme Court in the case of Mohd. Malek Mondal (supra) and considering the facts of the present case, stage at which the proceedings are pending i.e. at the initial stage of the investigation, the contention on behalf of the respective applicants that the complaints are required to be quashed and set aside on the ground that except statements of the co-accused there is no material and/or evidence against the applicants, cannot be accepted.
NEUTRAL CITATION
R/CR.MA/5843/2020 ORDER DATED: 15/04/2025
undefined
9. It is required to be noted that investigation was at the initial stage and the investigation was to be initiated/proceeded further on the basis of the statements of the co-accused and the allegations and averments in the complainants. Before even the investigation is carried out, the applicants have approached this Court and the Police Officers are restrained from further investigation. It is also required to be noted that in almost all the cases, the applicants are absconding and/or residing outside State of Gujarat. Unless and until the investigation is proceeded further; the respective applicants are interrogated and till the investigation is completed, it cannot be said that there is no material and/or evidence against the applicants. All these things are required to be considered after the investigation is completed and appropriate report and/or charge-sheet is submitted against the applicants and thereafter, the question is required to be considered whether the applicants are to be prosecuted or not. At the initial stage of investigation the respective complaints cannot be quashed and set aside solely on the ground that at this stage there are only statements of the co-accused which is inadmissible in evidence. Corroborative nature of evidence during the course of investigation and statements of co-accused can be considered at an appropriate stage. Under the circumstances, at the initial stage complainants cannot be quashed. It cannot be disputed that it is statutory right of the Investigating Officer to investigate the complainants and the offences and the Investigating Officer cannot be restrained from further investigation solely on the ground that at this stage only statements of the co-accused is available. In fact as per this Court statements of the co-accused, allegations and the averments in the complainants to that effect can be the basis for initiation of further investigation.
10. Under the circumstances, the prayer of the applicants at this stage to quash the complainants and stall the investigation at the initial stage cannot be accepted. All those submissions are required to be considered at an appropriate stage and not at the stage of investigation. The submission of the learned Advocates appearing on
NEUTRAL CITATION
R/CR.MA/5843/2020 ORDER DATED: 15/04/2025
undefined
behalf of the applicant relying upon sec. 25 of the Indian Evidence Act and Sec. 161 of the Criminal Procedure Code are also not required to be considered at this stage, the same can be considered at an appropriate stage after the investigation is completed and appropriate report/ chargesheet is filed and/or even at the time of trial.
9. Recently, Co-ordinate Bench of this Court in the case of
Mansing Shakarlal (Damor) Mina v/s. State of Gujarat
[2024(0) AIJEL HC 247952], after taking into consideration
divergent views expressed by this Court in regard to
involvement of the accused in the offence on the statement of
co-accused and after relying on judgment of Hon'ble Apex
Court in the case of the Mohd. Malek Mondal v/s. Pranjal
Bardalai [(2005) 10 SCC 608], has held in para 6.1 to 7.9 as
under :-
"6.1 To prop up her contention, she relied on a judgment of the Apex Court rendered in the case of Mohd. Malek Mondal v. Pranjal Bardalai and Another, (2005) 10 SCC
608. She also placed reliance on the judgment of this Court rendered in the case of Firozbhai Hajibhai Sodha v. State of Gujarat, which is an unreported judgment rendered in Criminal Misc. Application No. 5836 of 2021 and also a judgment rendered in the case of Budhiyabhai Somabhai Khalasi v. State of Gujarat, 2012 SCC OnLine Guj 1300.
7. The facts of the case are absolutely not in controversy. The other accused against whom the aforesaid FIRs were registered, as per the prosecution story, they are found to be in illegal possession of various types of liquor and have been illegally transporting the
NEUTRAL CITATION
R/CR.MA/5843/2020 ORDER DATED: 15/04/2025
undefined
same. They were apprehended by the police and the contraband was seized from their possession. When they were interrogated after taking them into custody, during the course of investigation, they revealed that the petitioner herein had supplied the said various types of liquor to them. As noticed supra, it is on the basis of the said statement of the co-accused, the petitioner is now shown as one of the accused in the above FIRs.
7.1 Now, the crucial question that arises for consideration is whether the petitioner is entitled for quash of the FIR registered against him on the sole ground that he was shown as accused in all the above crimes only on the basis of the statement given by the co-accused or not. According to the petitioner, the said statement of co- accused is inadmissible in evidence and he cannot be shown as accused on the basis of the said statement of the co-accused.
7.2 This Court has taken divergent views on the said proposition of law. In some cases, this Court has taken a view that registering FIR against a person solely on the basis of the statement of the co-accused is not permissible and that, the said FIR and the criminal proceedings initiated thereon are liable to be quashed. The other Coordinate Benches have taken a view that the statement of co-accused serves as a clue to the Investigating Officer regarding the role played by the said person in commission of the said offence and when the case is at the investigation stage, that the FIR and the criminal proceedings initiated against him cannot be quashed and held that, ultimately it is for the Investigating Officer either to file the charge-sheet against him after collecting valid evidence in proof of his complicity in commission of the said crime or drop the proceedings if no other evidence is available in proof of his complicity in the commission of the said crime.
7.3 However, though there are divergent views expressed by this Court, as discussed supra, the judgment of the Apex Court in the case of Mohd. Malek Mondal (supra), is relevant in the context to consider. In that case also, the petitioner therein sought quash of the
NEUTRAL CITATION
R/CR.MA/5843/2020 ORDER DATED: 15/04/2025
undefined
FIR registered against him on the ground that there was no material against him except the inadmissible, retracted statement, allegedly made by the co-accused. The High Court, where the said quash petition was filed, declined to quash the criminal proceedings initiated against him. When the said order of the High Court was questioned before the Apex Court, the Apex Court did not accept the contention that since the material only available on record was inadmissible, retracted statement, allegedly made by the co-accused that the petitioner is entitled for quash of the criminal proceedings and thereby, upheld the judgment of the High Court.
7.4 In another judgment rendered in the case of Mohammed Farsin v. State, represented through the Intelligence Officer, rendered in Criminal Misc. Application No. 296 of 2014, the Supreme Court observed as under:
"...The confession of a accused gives a clue to the investigating authorities as to how to investigate the matter and against whom to investigate the matter. Thereafter, it is for the Investigating Officer to collect the evidence against the said person who has been named by the co-accused...."
7.5 Thus, from the ratio laid down in the above judgment by the Apex Court, the legal position is made clear that the statement of coaccused can be considered and treated as a clue or a piece of information to inquire or investigate as to the role played by the said person in commission of the said offence and if any satisfactory and reliable evidence or material is found during the course of investigation in support of the said statement given by the co-accused, certainly, the said person against whom the said evidence is available, would be liable for prosecution. At the stage when the investigation has commenced or the investigation is going on, in the said facts and circumstances of the case, it would not be proper to interdict the investigation or to quash the FIR and the criminal proceedings initiated thereon against the said person.
NEUTRAL CITATION
R/CR.MA/5843/2020 ORDER DATED: 15/04/2025
undefined
7.6 The same view was taken by this Court in the judgment rendered in the case of Firozbhai Hajibhai Sodha (supra). This Court in the said judgment has referred all the earlier judgments of this Court rendered on the point wherein this Court has held that the said statement of the co-accused can certainly be taken as a clue by the Investigating Officer and proceed with investigation against the said person by registering the case against him and that the proceedings cannot be quashed. This Court also in the said judgment relied on the judgment of the Apex Court rendered in the case of Kalyan Chandra Sarkar v. Rajesh Ranjan Alias Pappu Yadav, (2004) 7 SCC 528, and the above cited judgment in Mohammed Farsin's case and held that the FIR and the criminal proceedings initiated against a person on the basis of the statement of co-accused cannot be quashed under Section 482 of the CrPC.
7.7 In the present context, it is relevant to consider the judgment of the Supreme Court in the above case of Kalyan Chandra Sarkar (supra). In the said judgment, Supreme Court clearly held that when the only other evidence available to the prosecution to connect the person with the crime is alleged confession of the co- accused which according to the learned counsel was inadmissible evidence, it is too premature to accept the said contention.
7.8 The Apex Court further held in the said judgment that the admissibility or otherwise of the confessional statement and the effect of evidence adduced by the prosecution and the merit of the evidence that may be adduced by the prosecution are all matters to be considered at the stage of the trial.
7.9 Thus, though there are divergent views expressed by this Court on the said proposition of law, in view of the authoritative pronouncements of the Supreme Court on the point as discussed supra, which is the law of land and binding on this Court, this Court has absolutely no hesitation to hold that the proceedings against the petitioner herein that are initiated by way of registering the FIR on the basis of the statement of co-accused,
NEUTRAL CITATION
R/CR.MA/5843/2020 ORDER DATED: 15/04/2025
undefined
cannot be quashed in exercise of inherent powers of this Court under Section 482 of CrPC. If ultimately, the Investigating Officer finds material or evidence regarding the complicity of the petitioner in commission of the said offence, certainly, he would be liable for prosecution along with the other accused. If no material is found on the said clue, certainly, the Investigating Officer would drop the proceedings against him at the time of filing final report before the concerned Court. Therefore, the petitions are devoid of merit and they are liable to be dismissed."
10. At initial stage, where cognizable offence is disclosed in
FIR, whether investigation can be thwart by exercising inherent
power under section 482 of Cr.P.C., the Hon'ble Apex Court in
the case of Skoda Auto Volkswagen India Private Ltd. v/
s. State of Uttar Pradesh [2020 SCC Online SC 958], in
para 41 has held as under :-
"41. It is needless to point out that ever since the decision of the Privy Council in King Emperor v. Khwaja Nazir Ahmed AIR 1945 PC 18, the law is well settled that Courts would not thwart any investigation. It is only in cases where no cognizable offence or offence of any kind is disclosed in the first information report that the Court will not permit an investigation to go on. As cautioned by this Court in State of Haryana v. Bhajan Lal 1992 Supp (1) SCC 335, the power of quashing should be exercised very sparingly and with circumspection and that too in the rarest of rare cases. While examining a complaint, the quashing of which is sought, the Court cannot embark upon an enquiry as to the reliability or genuineness or otherwise of the allegations made in the FIR or in the complaint. In S.M. Datta v. State of Gujarat (2001) 7 SCC 659 this Court again cautioned that criminal proceedings ought not to be scuttled at the
NEUTRAL CITATION
R/CR.MA/5843/2020 ORDER DATED: 15/04/2025
undefined
initial stage. Quashing of a complaint should rather be an exception and a rarity than an ordinary rule. In S.M. Datta (supra), this Court held that if a perusal of the first information report leads to disclosure of an offence even broadly, law courts are barred from usurping the jurisdiction of the police, since the two organs of the State operate in two specific spheres of activities and one ought not to tread over the other sphere."
11. The proceedings against the petitioner are initiated by
way of impugned FIR on the basis of statement of co-accused
and it cannot be quashed under section 482 of Cr.P.C. at this
juncture. Statement of co-accused can be taken as clue by
Investigating Officer to proceed with investigation against the
petitioner by registering the case against him. If any evidence
or material is found during course of investigation in support of
statement of co-accused, the petitioner would be liable for
prosecution, otherwise prosecution would be dropped. In the
present case, charge-sheet is not filed and therefore, it would
be improper to quash the FIR at this stage.
12. So far as judgments relied by learned advocate for the
petitioners is concerned, most of them are on the facts where,
in charge sheet no evidence connecting the accused with
offence was found, except statement of co-accused and would
not render any assistance to the petitioners.
NEUTRAL CITATION
R/CR.MA/5843/2020 ORDER DATED: 15/04/2025
undefined
13. In view of above, the petition is dismissed. Notice is
discharged. Interim relief granted earlier, if any, stands
vacated.
14. Before parting, it is observed that if ultimately, no
material is found against the petitioner after completion of
investigation and if charge-sheet is filed on the basis of
statement of co-accused, then the petitioner is at liberty to file
appropriate proceedings available under law challenging
charge-sheet and to seek quashing of impugned FIR.
(J. C. DOSHI,J) MANISH MISHRA
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!