Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Yogesh Premjibhai Suvariya vs State Of Gujarat
2026 Latest Caselaw 1329 Guj

Citation : 2026 Latest Caselaw 1329 Guj
Judgement Date : 17 March, 2026

[Cites 25, Cited by 0]

Gujarat High Court

Yogesh Premjibhai Suvariya vs State Of Gujarat on 17 March, 2026

                                                                                                             NEUTRAL CITATION




                           R/CR.RA/213/2016                                 JUDGMENT DATED: 17/03/2026

                                                                                                             undefined




                                   IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
                        R/CRIMINAL REVISION APPLICATION (AGAINST ORDER PASSED BY
                                    SUBORDINATE COURT) NO. 213 of 2016

                       FOR APPROVAL AND SIGNATURE:

                       HONOURABLE MR.JUSTICE L. S. PIRZADA
                       ================================================================
                                   Approved for Reporting                  Yes           No

                      ================================================================
                                              YOGESH PREMJIBHAI SUVARIYA & ANR.
                                                           Versus
                                                  STATE OF GUJARAT & ANR.
                      ================================================================
                      Appearance:
                      MR MEET M THAKKAR(7766) for the Applicant(s) No. 1,2
                      MR. JAY M THAKKAR(6677) for the Applicant(s) No. 1,2
                      MR ANUJ K TRIVEDI(6251) for the Respondent(s) No. 2
                      MR DHAWAN JAYSWAL, APP for the Respondent(s) No. 1
                      ================================================================
                         CORAM:HONOURABLE MR.JUSTICE L. S. PIRZADA

                                                       Date : 17/03/2026

                                                       ORAL JUDGMENT

1. The present Revision Application has been preferred

by the petitioners, challenging the Order passed by the

learned Additional Chief Judicial Magistrate, Anjar-Kutch

in Criminal Case No. 584 of 2012 vide Order dated

08.02.2016, whereby the learned Magistrate rejected the

application below Exh.17 seeking discharge. The

petitioners are aggrieved by the said Order and further

by the subsequent Order dated 02.03.2023 passed below

Exh.112/C framing the charge against them. Hence, the

NEUTRAL CITATION

R/CR.RA/213/2016 JUDGMENT DATED: 17/03/2026

undefined

present Revision Application is preferred before this

Court.

2. The brief facts giving rise to the present Revision

Application are that the complainant, Anilbhai s/o

Vashrambhai Savadiya, lodged a complaint against the

present petitioners-accused alleging, inter alia, that the

petitioners had placed two purchase Orders dated

14.11.2011 and 21.11.2011 with the complainant's

company for purchase of 293 metric tonnes of TMT steel

Bars, against which they had given ten cheques

amounting to Rs.1.19 Crores. Accordingly, the

complainant had delivered the goods on various dates in

November 2011. Thereafter, the cheques given by the

petitioners were presented in the Bank by the

complainant, however all the ten cheques had returned

dishonoured with the endorsement 'insufficient balance'.

It was further alleged that since the petitioners-accused

had not paid the amount of cheques and committed

cheating and breach of trust, the complainant had filed

complaints under Section 138 of the Negotiable

NEUTRAL CITATION

R/CR.RA/213/2016 JUDGMENT DATED: 17/03/2026

undefined

Instruments Act. Subsequently, a complaint/FIR came to

be registered before the Anjar Police Station vide I-C.R.

No. 8 of 2012 for the offences punishable under Sections

406, 420 and 114 of the Indian Penal Code. Pursuant to

registration of the FIR, investigation was carried out and,

upon completion of investigation, the Investigating

Officer filed a charge-sheet on 03.05.2012 before the

learned trial Court, which came to be registered as

Criminal Case No.584 of 2012. In the said criminal case,

the present petitioners preferred an application below

Exh.17 under Section 239 of the Code of Criminal

Procedure seeking discharge. The learned Additional

Chief Judicial Magistrate, Anjar-Kutch, vide Order dated

08.02.2016, rejected the said discharge application.

Being aggrieved and dissatisfied with the aforesaid Order

rejecting the discharge application, the present Revision

Application is preferred under Section 397 read with

Section 401 of the Code of Criminal Procedure before this

Court.

NEUTRAL CITATION

R/CR.RA/213/2016 JUDGMENT DATED: 17/03/2026

undefined

3. It is pertinent to note that the aforesaid Criminal

Revision Application was initially rejected by this Court

vide Order dated 24.03.2021, mainly on the ground that

the Order rejecting the discharge application was an

Interlocutory Order as per Section 397(2) of the Code of

Criminal Procedure, 1973, and therefore the revision

application was held to be not maintainable. The said

Order of rejection was thereafter challenged by the

present petitioner before the Hon'ble Apex Court of India

by preferring Criminal Appeal No.5430 of 2024 (arising

out of SLP (Criminal) No. 5300 of 2021). The Hon'ble

Apex Court, vide Order dated 18.12.2024, was pleased to

set aside the Order passed by this Court in Criminal

Revision Application No.213 of 2016 and directed that the

said revision application be restored and listed before the

appropriate Bench. It is further submitted that during the

pendency of the present revision application, the learned

trial Court framed charges against the accused persons

vide Exh.112/C on 02.03.2023 for the offences punishable

under Sections 406, 420 and 114 of the Indian Penal

NEUTRAL CITATION

R/CR.RA/213/2016 JUDGMENT DATED: 17/03/2026

undefined

Code. In view thereof, liberty was granted to the present

petitioner to seek amendment of the revision application

so as to incorporate a challenge to the Order framing

charge. Pursuant to the restoration of the present

revision application, a draft amendment was moved by

the learned advocate for the petitioner, and the same has

been allowed.

4. Submission made by the learned advocate Mr.Jay M.

Thakkar appearing for the applicants submitted that the

petitioner has challenged the Order dated 08.02.2016

passed below Exh.17 in Criminal Case No.584 of 2012,

whereby the learned trial Court rejected the discharge

application preferred by the present petitioner. He has

further submitted that during the pendency of the present

revision application, charges came to be framed and,

pursuant to liberty granted by this Hon'ble Apex Court,

an amendment application was preferred and the same

has been allowed. Learned advocate for the applicants

submitted that as per the charge-sheet, the allegations

against the present petitioner - original accused are that

NEUTRAL CITATION

R/CR.RA/213/2016 JUDGMENT DATED: 17/03/2026

undefined

the petitioner purchased goods (iron rods) from the

complainant company amounting to Rs. 1,19,25,656/-. It

is alleged that towards the said outstanding dues, the

petitioner issued blank cheques with an assurance that

the same would be honoured upon presentation.

However, when the cheques were presented by the

complainant company, they were dishonoured on account

of insufficient funds. It is further alleged that despite

issuance of notice under Section 138 of the Negotiable

Instruments Act, the amount remained unpaid. According

to the prosecution, the accused purchased goods against

validly issued cheques, assured that the cheques would

be honoured, but ultimately failed to make payment after

selling the goods and receiving consideration, thereby

committing offences punishable under Sections 406, 420

and 114 of the Indian Penal Code. Learned advocate has

further submitted that the complainant has suppressed

material facts in the FIR, particularly that the present

applicants and the complainant company had business

relations since the year 2008 and had entered into

NEUTRAL CITATION

R/CR.RA/213/2016 JUDGMENT DATED: 17/03/2026

undefined

approximately 46 business transactions. It is further

submitted that the complainant had filed ten separate

complaints under Section 138 of the Negotiable

Instruments Act for dishonour of cheques, including

Criminal Complaint Nos.1723 of 2012 to 1732 of 2012

before the learned Judicial Magistrate First Class,

Ahmedabad (Rural) Court. However, the said complaints

were returned by the concerned Court in view of the

judgment of the Hon'ble Apex Court in the case of

Dashrath Rupsingh Rathod v. State of Maharashtra,

directing filing before the Court having jurisdiction. It is

submitted that thereafter the original complainant did not

represent the complaints before the competent Court. As

such, at present, no complaint under Section 138 of the

Negotiable Instruments Act is pending against the

present applicants-accused.

5. Learned advocate for the applicants further submits

that the allegations made by the prosecution against the

present applicants pertain to the offences punishable

NEUTRAL CITATION

R/CR.RA/213/2016 JUDGMENT DATED: 17/03/2026

undefined

under Sections 406 and 420 of the Indian Penal Code. It

is submitted that the dispute between the parties is

purely civil in nature. Mere non-payment or

underpayment of the price of goods, by itself, does not

amount to commission of an offence of cheating or

criminal breach of trust. It is further submitted that there

is no act of inducement or entrustment alleged against

the present applicants, nor is there any allegation that

the applicants had any intention to cheat the complainant

from the very inception of the transaction. Learned

advocate further submits that the present applicants and

respondent No. 2 - original complainant have been in a

business relationship since the year 2008 and have

entered into approximately 46 business transactions for

sale and purchase since then. Therefore, it cannot be said

that there was any intention on the part of the applicants

to cheat the complainant from the inception. Further,

learned advocate Mr.Thakkar has relied upon the

Judgment of the Hon'ble Apex Court in the case of Veer

Prakash Sharma v. Anil Kumar Agrawal & Anr., reported

NEUTRAL CITATION

R/CR.RA/213/2016 JUDGMENT DATED: 17/03/2026

undefined

in 2007 (3) GLH 182, and has submitted that as per the

ratio laid down by the Hon'ble Apex Court, in the absence

of any act of entrustment or inducement on the part of

the accused and in the absence of any allegation that the

accused had the intention to cheat the respondent -

original complainant from the very inception of the

transaction, the provisions of Sections 406, 409, 420 and

417 of the Indian Penal Code would not be attracted.

6. Further, learned advocate Mr.Thakkar has placed

reliance upon the Judgment of the Hon'ble Apex Court in

Lalitbhai Bhanubhai Limbasia v. State of Gujarat & Anr.,

reported in 2004 (4) GLR 3233. In support of his

submissions, reliance is also placed upon the Judgment of

this Hon'ble Court in the case of Yogesh Premjibhai

Suvariya v. State of Gujarat, rendered in Criminal Misc.

Application No.13233 of 2012 vide Order dated

11.05.2018, wherein it has been held that no offence

under Sections 406 and 420 of the Indian Penal Code is

made out. Lastly, learned advocate Mr.Thakkar has

NEUTRAL CITATION

R/CR.RA/213/2016 JUDGMENT DATED: 17/03/2026

undefined

heavily relied upon the Judgment of the Hon'ble Apex

Court in the case of Shailesh Kumar Singh Alias Shailesh

R. Singh v. State of Uttar Pradesh & Ors., reported in

2025 INSC 869, as well as upon the Judgment of the

Hon'ble Apex Court in Delhi Race Club (1940) Limited Vs.

State of Uttar Pradesh, reported in (2024) 10 SCC 690. It

is submitted that, as per the ratio laid down by the

Hon'ble Apex Court, Sections 406 and 420 of the Indian

Penal Code cannot go together as there being a clear

distinction between the offences of criminal breach of

trust and cheating. It has been held that every breach of

trust would not necessarily amount to criminal breach of

trust, and that in cases arising out of commercial

transactions, including sale of goods, criminal liability

cannot be fastened in absence of essential ingredients of

the respective offences. Therefore, both Sections 406 and

420 of Indian Penal Code cannot be invoked together in a

routine or mechanical manner. Placing reliance upon the

aforesaid judgments, it is submitted that the present

Revision Application is required to be allowed and the

NEUTRAL CITATION

R/CR.RA/213/2016 JUDGMENT DATED: 17/03/2026

undefined

Order passed by the learned trial Court, rejecting the

discharge application, be quashed and set aside and

consequently, the charge framed against the present

applicants-accused under Sections 406, 420 and 114 of

the Indian Penal Code is also required to be quashed and

set aside.

7. On the other hand, learned Assistant Public

Prosecutor Mr.Dhawan Jayswal has submitted that

sufficient evidence have been found against the present

applicants during the course of investigation. As per the

case of the prosecution, the present applicants-accused

sold the goods and misappropriated the sale proceeds

and not a single penny was paid to the complainant. It is

further submitted that the statements of transporters and

other business persons, to whom the goods were

delivered by the accused, have been recorded by the

investigating agency. From the said statements, it is

established that the accused received payment from the

various vendors but, failed to remit the amount to the

NEUTRAL CITATION

R/CR.RA/213/2016 JUDGMENT DATED: 17/03/2026

undefined

complainant, thereby dishonestly misappropriated the

same. The learned Assistant Public Prosecutor has

therefore submitted that the Order passed by the learned

trial Court rejecting the discharge application is just and

proper and does not require any interference. It is further

submitted that the scope of revisional jurisdiction under

Section 397 of the Code of Criminal Procedure is very

limited and unless there is manifest illegality or

perversity, this Court ought not to interfere with the

same. In view of the aforesaid submissions, it is urged

that the present Revision Application deserves to be

dismissed.

8. Learned advocate Mr.Anuj K. Trivedi appearing for

the respondent has submitted that, after registration of

the FIR and completion of investigation, the charge-sheet

has been filed against the present applicants-accused for

the offences punishable under Sections 406, 420 and 114

of the Indian Penal Code. It is submitted that in the

present case, the property of respondent No. 2 - original

NEUTRAL CITATION

R/CR.RA/213/2016 JUDGMENT DATED: 17/03/2026

undefined

complainant was entrusted to the applicants-accused

pursuant to a legal contract. In breach of the said

contractual obligation, the applicants sold the goods to

third parties, unjustly enriched himself, and willfully

chose not to remit the sale proceeds to the complainant.

It is, therefore, submitted that the present applicants

have dishonestly misappropriated the sale proceeds and

converted the property to his own use in violation of the

legal contract, thereby prima facie attracted the offence

under Section 406 of the Indian Penal Code. It is further

submitted that a bare reading of the FIR as well as the

statements of the witnesses, it clearly establishes, that

the complainant was induced by the applicants to deliver

the property on the basis of false assurances and

promises. It is submitted that the applicants intentionally

received the goods under false promises, and had such

assurances not been made, the complainant would not

have delivered the property. Thus, according to the

respondent, ingredients of Section 420 of the Indian

Penal Code are also made out. It is further submitted that

NEUTRAL CITATION

R/CR.RA/213/2016 JUDGMENT DATED: 17/03/2026

undefined

both the applicants are brothers and were actively

involved in the transactions with the original

complainant. Being fully aware of the acts committed,

they have jointly participated in the alleged offences as

stated in the FIR. It is further submitted that the

revisional jurisdiction of this Court is very limited. Unless

the Order passed by the learned trial Court is shown to

be manifestly illegal or perverse, the same does not

warrant interference. It is submitted that while deciding a

discharge application, the learned trial Court is required

only to examine whether sufficient material is produced

along with the Charge-sheet to proceed against the

accused or not. It is also pointed out that during the

pendency of the present Revision Application, charges

have already been framed against the applicants under

Sections 406, 420 and 114 of the Indian Penal Code.

Therefore, at this stage, no interference is called for in

the impugned Order.

9. In view of the aforesaid submissions, it is urged that

NEUTRAL CITATION

R/CR.RA/213/2016 JUDGMENT DATED: 17/03/2026

undefined

the present Revision Application is devoid of merits and

deserves to be dismissed.

10. Heard the rival submissions of the learned advocates

for the respective parties and perused the impugned

Order passed by the learned trial Court. At this stage, it

would be apt to refer to the observations made by the

Hon'ble Apex Court in the case of Amit Kapoor and

Another Vs. Ramesh Chander and Another, reported in

(2012) 9 SCC 460. The relevant observations made in

paragraphs 8 and 9 of the said judgment read as under:

"8. .......Section 397 of the Code vests the court with the power to call for and examine the records of an inferior court for the purposes of satisfying itself as to the legality and regularity of any proceedings or Order made in a case. The object of this provision is to set right a patent defect or an error of jurisdiction or law. There has to be a well- founded error and it may not be appropriate for the court to scrutinize the Orders, which upon the face of it bears a token of careful consideration and appear to be in

NEUTRAL CITATION

R/CR.RA/213/2016 JUDGMENT DATED: 17/03/2026

undefined

accordance with law. If one looks into the various judgments of this Court, it emerges that the revisional jurisdiction can be invoked where the decisions under challenge are grossly erroneous, there is no compliance with the provisions of law, the finding recorded is based on no evidence, material evidence is ignored or judicial discretion is exercised arbitrarily or perversely. These are not exhaustive classes, but are merely indicative. Each case would have to be determined on its own merits.

9. Another well-accepted norm is that the revisional jurisdiction of the higher court is a very limited one and cannot be exercised in a routine manner. One of the inbuilt restrictions is that it should not be against an interim or interlocutory Order. The Court has to keep in mind that the exercise of revisional jurisdiction itself should not lead to injustice ex facie......"

11. Considering the above dictum of the Hon'ble Apex

Court, it is crystal clear that, so far as the jurisdiction

under Section 397 of the Code of Criminal Procedure is

NEUTRAL CITATION

R/CR.RA/213/2016 JUDGMENT DATED: 17/03/2026

undefined

concerned, the scope of interference and exercise of

jurisdiction under the said provision is extremely limited.

Unless the decision under challenge is grossly erroneous,

or there is non-compliance with the provisions of law, or

the findings recorded by the learned trial Court are based

on no evidence, or material evidence has been ignored, in

that circumstances only the Court can exercise revisional

jurisdiction under Section 397 of the Code of Criminal

Procedure.

12. In the present Revision Application, the Order under

challenge is the rejection of the discharge application and

the subsequent framing of charge against the applicants.

Hence, the present Revision Application has been

preferred.

13. So far as the facts of the present case are

concerned, as per the case of the prosecution, an FIR

came to be registered against the present applicants vide

I-C.R. No. 8 of 2012 before Anjar Police Station, Kutch,

for the offences punishable under Sections 406, 420 and

NEUTRAL CITATION

R/CR.RA/213/2016 JUDGMENT DATED: 17/03/2026

undefined

114 of the Indian Penal Code on 07.01.2012. Pursuant to

the registration of the said offence, the investigation was

carried out and, upon completion of the investigation, the

Investigating Officer filed Charge-sheet before the

competent Court. The said Charge-sheet was thereafter

registered as Criminal Case No. 584 of 2012. In the said

proceedings, the present applicants - original accused

preferred an application under Section 239 of the Code of

Criminal Procedure at Exh.17 seeking discharge from the

alleged offences. However, the said application came to

be rejected by the learned trial Court vide Order dated

08.02.2016, which is under challenge in the present

Revision Application. It further appears that during the

pendency of the present Revision Application, the learned

Trial Court framed charge against the present applicants

vide Exh.112/C for the offences punishable under

Sections 406, 420 and 114 of the Indian Penal Code on

02.03.2023, and the said Order of framing charge is also

under challenge in the present proceedings.

NEUTRAL CITATION

R/CR.RA/213/2016 JUDGMENT DATED: 17/03/2026

undefined

14. So far as the case of the prosecution, in nutshell, is

concerned, it is alleged that in the month of April 2011

both the applicants contacted the original complainant

seeking to purchase TMT steel bars. The applicants

introduced themselves as Directors of a company

engaged in the business of steel rods and continued to

make inquiries regarding the purchase. Subsequently, as

per the FIR, one of the applicants visited the company of

the complainant and requested a discount of Rs.4,200 per

ton. However, the complainant refused to grant such a

discount. Thereafter, the applicants again contacted the

complainant and requested to purchase iron rods at a

reasonable price. Pursuant thereto, the applicants

initially placed a purchase Order through email for 225

metric tons of TMT steel bars. Thereafter, on 21.11.2011,

a second purchase Order was placed through email for 68

metric tons. As per the terms agreed between the parties,

the payment was required to be made by the accused

within 20 days from the date of placing the first Order.

NEUTRAL CITATION

R/CR.RA/213/2016 JUDGMENT DATED: 17/03/2026

undefined

15. Further, as per the case of the prosecution, during

the period from 15.11.2011 to 29.11.2011, the accused

persons purchased iron rods from the complainant

company which were transported through Vishwa Hind

Logistic. The total value of the i1ron rods transported was

Rs.1,1925,656/-. It is alleged that the said goods were

transported by the accused persons through 10 different

trucks. It is further the case of the prosecution that the

accused persons issued post-dated cheques towards

payment of the said goods. The complainant company

deposited the said cheques in its bank account. In total,

10 cheques amounting to approximately Rs.1.19 crores

were issued by the accused persons. However, when the

cheques were presented for encashment, all the cheques

were returned unpaid with the endorsement "Insufficient

Funds." Thereafter, the present FIR came to be lodged.

Further, during the course of investigation, it was

revealed that the iron rods transported through the said

ten trucks were sold by the accused persons to different

purchaser-third party at different places. It has also been

NEUTRAL CITATION

R/CR.RA/213/2016 JUDGMENT DATED: 17/03/2026

undefined

revealed that the accused persons received certain

amounts from some of the said third party; however, the

said amounts were not paid to the complainant company.

Moreover, from the charge-sheet papers and the

statements of witnesses, it transpires that the accused

persons have received approximately Rs.19 lakhs and odd

from different purchaser to whom the iron rods were sold.

The statements of such purchasers were recorded by the

Investigating Officer, wherein they have stated that they

had made payment to the accused persons, but the

accused persons failed to pay the said amount to the

complainant company.

16. Further, the statement of the transporter has been

recorded by the learned Trial Court, from which it

transpires that the accused persons have not paid any

amount to the transporter for the transportation of the

iron rods. The transporter has stated that the iron rods

were loaded from the complainant company and were

subsequently, unloaded at different places as per the

instructions of the accused persons and delivered to

NEUTRAL CITATION

R/CR.RA/213/2016 JUDGMENT DATED: 17/03/2026

undefined

various purchasers.

17. So far as the main arguments advanced by the

learned advocates for the applicants are concerned, it has

been contended that, looking to the contents of the FIR,

the dispute arises out of a purely business transaction

between the parties. It is mainly argued that the

complainant and the accused persons were engaged in

business dealings since the year 2008, and that there had

been prior transactions between them. Therefore,

according to the applicants, the dispute is purely civil in

nature and has been given a criminal colour. In this

regard, it is pertinent to note that the statements of the

workers have been recorded by the Investigating Agency.

Further, in the statement recorded by the police, the

complainant has stated that initially Hans Ispat Limited

Company was owned by the Barnala Group, and its head

office was situated at Muzaffarnagar. Subsequently, the

said Hans Ispat Limited was purchased from the Barnala

Group by Shailesh Bhandari and Mukesh Bhandari.

Therefore, so far as any transactions prior to the said

NEUTRAL CITATION

R/CR.RA/213/2016 JUDGMENT DATED: 17/03/2026

undefined

acquisition are concerned, the complainant has stated

that he has no knowledge regarding the same. Further, at

this stage it is also required to be considered that while

deciding a discharge application, the Court is not

required to consider the defence taken by the accused or

any documentary evidence produced by them. The Court

is only required to consider the material produced along

with the charge-sheet, and on that basis the Court has to

decide the discharge application. Though the learned

advocate for the applicants has argued that there were

prior transactions between the parties, no cogent

material in support of such contention emerges from the

charge-sheet papers. Moreover, it has been clarified in

the further statement that Hans Ispat Limited was earlier

owned by the Barnala Group and not by the present

management. Therefore, the said argument advanced on

behalf of the applicants cannot be accepted.

18. Further, another argument advanced by the learned

advocate for the applicants is that in the present case

NEUTRAL CITATION

R/CR.RA/213/2016 JUDGMENT DATED: 17/03/2026

undefined

charges have been framed against the accused persons

under Sections 406 and 420 of the Indian Penal Code. It

is submitted by the learned advocate for the applicants

that the offences under Sections 406 and 420 Indian

Penal Code cannot go together. In support of the said

contention, reliance has been placed upon the judgment

of the Hon'ble Apex Court in the case of Delhi Race Club

(1940) Ltd.. v. State of Uttar Pradesh & Anr.

19. In the said Judgment, the Hon'ble Apex Court, while

considering the facts of the case, has observed as under:

"35. This Court in its decision in S.W. Palanitkar v. State of Bihar 22 expounded the difference in the ingredients required for constituting of an offence of criminal breach of trust (Section 406 IPC) vis-à-vis the offence of cheating (Section 420). The relevant observations read as under: (SCC p. 246, paras 9-10)

"9. The ingredients in order to constitute a criminal breach of trust are: (i) entrusting a person with property or with any dominion

NEUTRAL CITATION

R/CR.RA/213/2016 JUDGMENT DATED: 17/03/2026

undefined

over property; (ii) that person entrusted : (a) dishonestly misappropriating or converting that property to his own use; or (b) dishonestly using or disposing of that property or wilfully suffering any other person so to do in violation (1) of any direction of law prescribing the mode in which such trust is to be discharged, (ii) of any legal contract made, touching the discharge of such trust.

10. The ingredients of an offence of cheating are: (1) there should be fraudulent or dishonest inducement of a person by deceiving him, (ii)(a) the person so deceived should be induced to deliver any property to any person, or to consent that any person shall retain any property; or (b) the person so deceived should be intentionally induced to do or omit to do anything which he would not do or omit if he were not so deceived; and (iii) in cases covered by (ii) (b), the act of omission should be one which causes or is likely to cause damage or harm to the person induced in body, mind, reputation or property."

36. What can be discerned from the above is that the offences of criminal breach of trust

NEUTRAL CITATION

R/CR.RA/213/2016 JUDGMENT DATED: 17/03/2026

undefined

(Section 406 IPC) and cheating (Section 420 IPC) have specific ingredients:

In order to constitute a criminal breach of trust (Section 406 IPC)

(1) There must be entrustment with person for property or dominion over the property, and

(2) The person entrusted:

(a) Dishonestly misappropriated or converted property to his own use, or

(b) Dishonestly used or disposed of the property or wilfully suffers any other person so to do in violation of:

(i) Any direction of law prescribing the method in which the trust is discharged; or

(ii) Legal contract touching the discharge of trust (see:

S.W. Palanitkar¹12).

Similarly, in respect of an offence under Section 420 IPC, the essential ingredients are:

(1) Deception of any person, either by making a false or misleading representation or by other action or by omission;

(2) Fraudulently or dishonestly inducing any person to deliver any property, or

NEUTRAL CITATION

R/CR.RA/213/2016 JUDGMENT DATED: 17/03/2026

undefined

(3) The consent that any person shall retain any property and finally intentionally inducing that person to do or omit to do anything which he would not do or omit (see Harmanpreet Singh Ahluwalia v. State of Punjab).

37. Further, in both the aforesaid sections, mens rea i.e. intention to defraud or the dishonest intention must be present, and in the case of cheating it must be there from the very beginning or inception

39. Every act of breach of trust may not result in a penal offence of criminal breach of trust unless there is evidence of manipulating act of fraudulent misappropriation. An act of breach of trust involves a civil wrong in respect of which the person may seek his remedy for damages in civil courts but, any breach of trust with a mens rea, gives rise to a criminal prosecution as well. It has been held in Hari Prasad Chamaria v. Bishun Kumar Surekha as under: (SCC p. 824, para

4)

"4. We have heard Mr Maheshwari on behalf of the appellant and are of the opinion that no case has been made out against the

NEUTRAL CITATION

R/CR.RA/213/2016 JUDGMENT DATED: 17/03/2026

undefined

respondents under Section 420 of the Penal Code, 1860. For the purpose of the present appeal, we would assume that the various allegations of fact which have been made in the complaint by the appellant are correct. Even after making that allowance, we find that the complaint does not disclose the commission of any offence on the part of the respondents under Section 420 of the Penal Code, 1860. There is nothing in the complaint to show that the respondent had dishonest or fraudulent intention at the time the appellant parted with Rs 35,000. There is also nothing to indicate that the respondents induced the appellant to pay them Rs 35,000 by deceiving him. It is further not the case of the appellant that a representation was made by the respondents to him at or before the time he paid the money to them and that at the time the representation was made, the respondents knew the same to be false. The fact that the respondents subsequently did not abide by their commitment that they would show the appellant to be the proprietor of Drang Transport Corporation and would also render accounts to him in the month of December might create civil liability for them, but this fact would not be

NEUTRAL CITATION

R/CR.RA/213/2016 JUDGMENT DATED: 17/03/2026

undefined

sufficient to fasten criminal liability on the respondents for the offence of cheating."

40. To put it in other words, the case of cheating and dishonest intention starts with the very inception of the transaction. But in the case of criminal breach of trust, a person who comes into possession of the movable property and receives it legally, but illegally retains it or converts it to his own use against the terms of the contract, then the question is, in a case like this, whether the retention is with dishonest intention or not, whether the retention involves criminal breach of trust or only a civil liability would depend upon the facts of each case..

41. The distinction between mere breach of contract and the offence of criminal breach of trust and cheating is a fine one. In case of cheating, the intention of the accused at the time of inducement should be looked into which may be judged by a subsequent conduct, but for this, the subsequent conduct is not the sole test. Mere breach of contract cannot give rise to a criminal prosecution for cheating unless fraudulent or dishonest intention is shown right from the beginning of the transaction i.e. the time

NEUTRAL CITATION

R/CR.RA/213/2016 JUDGMENT DATED: 17/03/2026

undefined

when the offence is said to have been committed. Therefore, it is this intention, which is the gist of the offence."

20. From the above dictum of the Hon'ble Apex Court, it

is very clear that for an offence punishable under Section

406 of the Indian Penal Code can be said to have been

committed, there must be an entrustment of property.

Where there is merely a contract for sale and purchase of

property for consideration, the property cannot be said to

have been entrusted temporarily for a limited purpose or

object. In the present case, there is nothing on record to

indicate that the complainant had entrusted the property

to the accused for any temporary period or for any limited

purpose. The FIR also does not disclose that the property

was given to the accused for use on behalf of the

complainant. Therefore, looking to the charge-sheet and

considering the above dictum of the Hon'ble Apex Court

in the case of Delhi Race Club (1940) Ltd. (supra), prima

facie the offence under Section 406 of the Indian Penal

Code is not made out.

NEUTRAL CITATION

R/CR.RA/213/2016 JUDGMENT DATED: 17/03/2026

undefined

21. So far as Section 420 of the Indian Penal Code is

concerned, it is an admitted position that during the short

period from 15.11.2011 to 29.11.2011, i.e., a period of 14

days, only two purchase Orders were raised. It further

appears that earlier also the accused had contacted the

complainant in the month of April and at that time had

requested to purchase iron rods at a discounted price, but

the complainant refused to supply the iron rods at such

discounted price. Subsequently, the iron rods were

loaded from the complainant's company in about ten

different trucks and were supplied to different purchasers

in North India. Further, it also transpires from the

charge-sheet papers that an amount of more than Rs.19

lakhs has already been received by the accused persons

from different purchasers. It has also come on record

from the statement of one of the purchasers, whose

statement has been recorded by the police under Section

161 of the CrPC, that despite having received the amount

from the different purchasers, the accused has not paid a

NEUTRAL CITATION

R/CR.RA/213/2016 JUDGMENT DATED: 17/03/2026

undefined

single penny to the complainant. Therefore, the overall

conduct of the accused is required to be considered,

which prima facie indicates that the accused persons had

put in place a specific plan and design to cheat the

complainant. So far as the authorities relied upon by the

learned advocate for the applicant are concerned, in

those cases the facts reveal that either part payment had

been made or initially payment had been made and

subsequently, due to some financial crunch, the person

was unable to clear the dues. In such circumstances, the

argument that there was no intention from the very

inception to cheat the complainant may be accepted.

However, in the present case, the conduct of the accused

itself indicates that the amount was received from

different purchasers and yet no payment has been made

to the complainant. Further, from the statement of the

transporter, it also reveals that no payment has been

made even to the transporter for transporting the said

goods to the different purchasers. Therefore, considering

these aspects, a clear case of cheating as defined under

NEUTRAL CITATION

R/CR.RA/213/2016 JUDGMENT DATED: 17/03/2026

undefined

Section 415 of the Indian Penal Code, punishable under

Section 420 of the Indian Penal Code, is made out.

22. Considering the above discussion, so far as the

offence under Section 406 of the Indian Penal Code is

concerned, the same is not made out against the accused

persons. However, so far as the offence under Section

420 of the Indian Penal Code read with Section 114 of the

Indian Penal Code is concerned, a prima facie case is

made out against the accused persons. Therefore, the

Order passed by the learned trial Court rejecting the

discharge application requires to be modified to the

extent that the present applicant-accused persons are

discharged from the offence punishable under Section

406 of the Indian Penal Code. Resultantly, the charge is

required to be altered and framed against the present

applicant-accused persons only for the offence

punishable under Section 420 read with Section 114 of

the Indian Penal Code.

NEUTRAL CITATION

R/CR.RA/213/2016 JUDGMENT DATED: 17/03/2026

undefined

23. In view of the above directions, the present Revision

Application is partly allowed. The present applicant is

discharged from the offence punishable under Section

406 of the Indian Penal Code. However, the Order

rejecting the discharge application qua the offence under

Section 420 read with Section 114 of the Indian Penal

Code is confirmed. The learned trial Court shall

accordingly alter the charge and frame a modified charge

against the accused persons for the offence punishable

under Section 420 read with Section 114 of the Indian

Penal Code.

24. With the aforesaid directions, the present Revision

Application stands partly allowed. Rule is discharged.

(L. S. PIRZADA, J) STANCY GOMES

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter