Citation : 2024 Latest Caselaw 7563 Jhar
Judgement Date : 1 August, 2024
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr.M.P. No. 3328 of 2017
Allahabad Bank, a body corporate constituted under the Banking
Companies (Acquisition and Transfer of Undertaking) Act, 1970,
having its Head Office at 2, N.S. Road, Kolkata -700 001 and one of its
Zonal Office amongst other places is known as "Allahabad Bank",
Zonal Office, Ranchi, being represented through its Assistant General
Manager Sri Dhiraj Bhatia, son of Lt. Y.P. Bhatia both having its office
at Lalpur Chowk, P.O. & P.S. -Lalpur, District -Ranchi.
.... Petitioner
Versus
1. The State of Jharkhand
2. Dr. Pranay Madhur Sinha, son of Lt. (Dr.) Pritam Chandra, Guru
Govind Singh Road, P.S. -Sadar, District -Hazaribagh.
.... Opp. Parties
With
Cr.M.P. No. 3377 of 2017
Rajiv Sinha, son of Lt. Suresh Prasad Sinha, Manager Property of Zonal
Office, Allahabad Bank, Lalpur Chowk, P.O. & P.S. -Lalpur, District -
Ranchi.
.... Petitioner
Versus
1. The State of Jharkhand
2. Dr. Pranay Madhur Sinha, son of Lt. (Dr.) Pritam Chandra, resident
of Guru Govind Singh Road, P.O. -Hazaribagh, P.S. -Sadar, District
-Hazaribagh.
.... Opp. Parties
1
Cr.M.P. No.3328 of 2017
With
Cr.M.P. No.3377 of 2017
With
Cr.M.P. No.3379 of 2017
With
Cr.M.P. No. 3379 of 2017
Suman Kumar, son of Sri Ram Janma Singh, Chief Manager, Allahabad
Bank, Main Branch, Guru Govind Singh Road, P.O. & P.S. -Sadar,
District -Hazaribagh. .... Petitioner
Versus
1. The State of Jharkhand
2. Dr. Pranay Madhur Sinha, son of Lt. (Dr.) Pritam Chandra, resident
of Guru Govind Singh Road, P.O. -Hazaribagh, P.S. -Sadar, District
-Hazaribagh.
.... Opp. Parties
PRESENT
HON'BLE MR. JUSTICE ANIL KUMAR CHOUDHARY
.....
For the Petitioners : Mr. P.A.S. Pati, Advocate : Mr. Akshay Kumar, Advocate For the State : Mr. Jitendra Pandey, Addl. P.P. : Mr. Achinto Sen, Addl. P.P. .....
By the Court:-
1. Heard the parties.
2. Since all the three criminal miscellaneous petitions have
been filed with the selfsame prayer to quash the entire criminal
proceeding arising out of Complaint Case No. 1770 of 2017 by
which the complaint was referred to police for registration of
F.I.R. and to quash the Hazaribagh Sadar P.S. Case No.873 of 2017
corresponding to G.R. Case No. 3622 of 2017, registered for the
offences punishable under Section 420, 463, 467, 465, 468, 477, 500
& 504 of the Indian Penal Code, hence all these three criminal
With
With
miscellaneous petitions are disposed of by this common
judgment.
3. The allegations against the petitioners is that Allahabad
Bank, Main Branch, Hazaribagh was inducted as a tenant by the
father of the informant on month to month rental basis since May,
2001 at the rate of Rs.5 per square feet for the first floor and at the
rate of Rs.10 per square feet for the other floor. On May, 2008
before expiry of the lease deed, the mother of the complainant
requested to determine the monthly rent but with malafide
intention, the accused persons did not consider the lawful request
of the mother of the complainant. The mother of the complainant
approached the Sub-Divisional Magistrate-cum-House Rent
Controller, Hazaribagh who has enhanced the monthly rent to
Rs.25,050/- per month vide Case No. 11 of 2009 but after hatching
a conspiracy, the accused persons of the case did not comply the
order of the Sub-Divisional Magistrate and instead they filed an
appeal before the Deputy Commissioner, Hazaribagh being
Appeal No. 1 of 2011 and the same was dismissed by the Deputy
Commissioner, Hazaribagh. The accused persons of the case did
not comply the order of the Deputy Commissioner, Hazaribagh to
create Hungama in collusion with the local police. The petitioners
are forcibly occupying the rental premises.
4. It is submitted by the learned counsel for the petitioners
that at present there is no post of Chief Managing Director in the
With
With
Allahabad bank though the Chief Managing Director has been
arrayed as an accused. After the year, 2015, the post of Chief
Managing Director has been split up in Managing Director and
Chief Executive Officer. Similarly, there is no post in the name of
Deputy Zonal Manager. It is next submitted that otherwise also, a
post cannot be made an accused person and only a person can be
made an accused. It is then submitted that therefore Cr.M.P. No.
3328 of 2017 has been filed by the Allahabad Bank even though
the Allahabad Bank, itself has not been arrayed as an accused. It is
then submitted by the learned counsel for the petitioners that even
though the entire allegations made in the First Information Report
are considered to be true, still none of the offence for which the
case has been registered is made out against any of the petitioners
of the three criminal miscellaneous petitions. It is next submitted
that the petitioner of Cr.M.P. No. 3377 of 2017 namely Rajiv Sinha
was the Manager, Property, posted with the Zonal Office of
Allahabad Bank, Ranchi and there is no allegation of his being
involved in any of the allegations made in the complaint
personally. The petitioner of Cr.M.P. No. 3379 of 2017 namely
Suman Kumar was the Branch Head-cum-Chief Manager of
Hazaribagh Branch of Allahabad Bank and in his personal
capacity, there is no allegation of him also of doing any illegal act,
deed or thing.
With
With
5. It is next submitted by the learned counsel for the petitioner
relying upon the Order of Hon'ble Supreme Court of India in the
case of Neetu Singh & Others Vs. State of U.P., reported in 2022
LiveLaw (SC) 281, where the accused persons of that case were
prosecuted for committing the offences of cheating for their
failure to pay rent, the Hon'ble Supreme Court of India observed
that failure to pay rent may have several consequences but it is
not a penal offence under the Indian Penal Code as the mandatory
legal requirement of offence of cheating under Section 415 and
that of misappropriation under Section 403 of the Indian Penal
Code are missing and quashed the First Information Report.
Hence, it is submitted by the learned counsel for the petitioners
that the prayer as prayed for by the petitioners in the three
criminal miscellaneous petitions be allowed.
6. The learned Addl. P.P. opposes the prayer for quashing the
entire criminal proceeding arising out of Complaint Case No. 1770
of 2017 by which the complaint was referred to police for
registration of F.I.R. and for quashing the Hazaribagh Sadar P.S.
Case No.873 of 2017 corresponding to G.R. Case No. 3622 of 2017,
registered for the offences punishable under Section 420/463/
467/465/468/477/500/504 of the Indian Penal Code.
7. Having heard the rival submissions made at the Bar and
after carefully going through the materials available in the record,
it is pertinent to mention here that so far as the offence punishable
With
With
under Section 420 of the Indian Penal Code is concerned, it is a
settled principle of law, as has been held by the Hon'ble Supreme
Court of India in the case of Uma Shankar Gopalika vs. State of
Bihar & Anr. reported in (2005) 10 SCC 336, paragraph no. 6 of
which reads as under :-
6. Xxxx xxxx xxxx It is well settled that every breach of contract would not give rise to an offence of cheating and only in those cases breach of contract would amount to cheating where there was any deception played at the very inception. If the intention to cheat has developed later on, the same cannot amount to cheating. In the present case it has nowhere been stated that at the very inception there was any intention on behalf of the accused persons to cheat which is a condition precedent for an offence under Section 420 IPC." (Emphasis supplied)
That every breach of contract would not give rise to an
offence of cheating and only in those cases breach of contract
would amount to cheating; where there was any deception played
at the very inception. If the intention to cheat has developed later
on, the same will not amount to cheating.
8. Now coming to the facts of the case, it is admitted case of
the complainant-informant that the petitioners of the criminal
miscellaneous petitions were occupying the premises as tenant for
considerable period of time, since the time of his father and
obviously they have been paying the rent. Subsequently, there
was a dispute between the parties regarding enhancement of rent.
So under such circumstances, it cannot be said that the petitioners
With
With
have committed the offence of cheating punishable under Section
420 of the Indian Penal Code.
9. Under such circumstances, this Court has no hesitation in
holding that even if the entire allegations made against the
petitioners are considered to be true still the offence punishable
under Section 420 of the Indian Penal Code is not made out.
10. So far as the offence punishable under Section 463 of the
Indian Penal Code is concerned, it is not a penal offence, it only
defines forgery.
11. So far as the offences punishable under Section 465/467/
468/477 of the Indian Penal Code are concerned, the essential
ingredient for the same is commission of forgery. There is no
allegation against any of the persons of the case including the
petitioners of these three criminal miscellaneous petitions having
committed any forgery. Under, such circumstances, this Court is
of the considered view that even though the allegations made
against the petitioners are considered to be true, still the offences
punishable under Section 465/467/468/477 of the Indian Penal
Code are not made out.
12. So far as the offence punishable under Section 500 of the
Indian Penal Code is concerned, the same relates to punishment
for defamation but there is no allegation against the petitioners or
any of the accused persons of the case of having defamed the
complainant-informant or anyone else. Under such circumstances,
With
With
this Court is of the considered view that even if the entire
allegations made against the petitioners are considered to be true,
still the offence punishable under Section 500 of the Indian Penal
Code is not made out.
13. So far as the offence punishable under Section 504 of the
Indian Penal Code is concerned, it is a settled principle of law that
in order to constitute the offence punishable under Section 504 of
the Indian Penal Code, mere allegation that the accused persons
abused the complainant does not satisfy the ingredients of
constituting the offence punishable under Section 504 of the
Indian Penal Code as has been held by the Hon'ble Supreme
Court of India in the case of Vikram Johar vs. State of Uttar
Pradesh & Anr. reported in (2019) 14 SCC 207, paragraph nos. 24
of which reads as under :-
"24. Now, we revert back to the allegations in the complaint against the appellant. The allegation is that the appellant with two or three other unknown persons, one of whom was holding a revolver, came to the complainant's house and abused him in filthy language and attempted to assault him and when some neighbours arrived there the appellant and the other persons accompanying him fled the spot. The above allegation taking on its face value does not satisfy the ingredients of Sections 504 and 506 as has been enumerated by this Court in the above two judgments. The intentional insult must be of such a degree that should provoke a person to break the public peace or to commit any other offence. The mere allegation that the appellant came and abused the complainant does not satisfy the ingredients as laid down in para 13 of the judgment of this Court in Fiona Shrikhande [Fiona Shrikhande v. State of Maharashtra, (2013) 14 SCC 44 : (2014) 1 SCC (Cri) 715] .
With
With
14. Under such circumstances, this Court is of the considered
view that the allegation of any intentional insult and thereby
giving provocation to the complainant-informant or anyone else
intending or knowing it to be likely that such provocation will
cause him to break the public peace or to commit any other
offence, even if the allegations made in the F.I.R. are considered to
be true in their entirety, still the offence punishable under Section
504 of the Indian Penal Code is not made out.
15. Under such circumstances, this Court is of the considered
view that as none of the offences for which the F.I.R. has been
registered are made out against the petitioners, hence the
continuation of the criminal proceeding would amount to abuse of
process of law. Therefore, it is a fit case where the entire criminal
proceeding arising out of Complaint Case No. 1770 of 2017 by
which the complaint was referred to police for registration of
F.I.R. and the Hazaribagh Sadar P.S. Case No.873 of 2017
corresponding to G.R. Case No. 3622 of 2017, registered for the
offences punishable under Section 420, 463, 467, 465, 468, 477, 500
& 504 of the Indian Penal Code be quashed and set aside.
16. Accordingly, the entire criminal proceeding arising out of
Complaint Case No. 1770 of 2017 by which the complaint was
referred to police for registration of F.I.R. and the Hazaribagh
Sadar P.S. Case No.873 of 2017 corresponding to G.R. Case No.
3622 of 2017, registered for the offences punishable under Section
With
With
under Section 420, 463, 467, 465, 468, 477, 500 & 504 of the Indian
Penal Code is quashed and set aside.
17. In this result, this criminal miscellaneous petition is
allowed.
(Anil Kumar Choudhary, J.) High Court of Jharkhand, Ranchi Dated the 1st August, 2024 AFR/Sonu-Gunjan/-
With
With
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!