Citation : 2025 Latest Caselaw 1008 Jhar
Judgement Date : 21 July, 2025
(2025:JHHC:19884)
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr.M.P. No.3996 of 2023
------
Maya Rani aged about 55 years W/O Late Vijay Kumar R/O Village Charadih, P.O.- Karma, P.S.- Koderma, District Koderma ... Petitioner Versus
1. The State of Jharkhand
2. Manoj Kumar S/O Ramlakhan Yadav, R/O Village Charadih, P.O.- Karma, P.S.- Koderma, District Koderma ... Opposite Parties
------
For the Petitioner : Mr. Arwind Kumar, Advocate
For the State : Ms. Lily Sahay, Addl.P.P.
For the O.P. No.2 : Mr. Ashok Kr. Sinha, Advocate
Mr. Anshuman Kumar, Advocate
------
PRESENT
HON'BLE MR. JUSTICE ANIL KUMAR CHOUDHARY
By the Court:- Heard the parties.
2. This Criminal Miscellaneous Petition has been filed invoking the
jurisdiction of this Court under Section 482 of the Code of Criminal Procedure,
1973 with a prayer to set aside the entire criminal proceedings as well as the
order taking cognizance dated 26.09.2023 passed by the learned Chief Judicial
Magistrate, Koderma in connection with Complaint Case No.1188 of 2022.
3. The brief fact of the case is that the complainant entered into an
agreement with the petitioner for sell of a land for Rs.14,00,000/-. The
complainant paid an advance of Rs.1,00,000/- but the petitioner got his land
sold to someone else and did not return the money.
(2025:JHHC:19884)
4. Learned counsel for the petitioner relies upon the judgment of the
Hon'ble Supreme Court of India in the case of Satishchandra Ratanlal Shah vs.
State of Gujarat & Another reported in (2019) 9 SCC 148, and submits that it is
a settled principle of law that a mere breach of promise, agreement or contract
does not, ipso facto, constitute the offence of the criminal breach of trust
contained in Section 405 of Indian Penal Code, without there being a clear case
of entrustment and submits that in that case, the Hon'ble Supreme Court of
India has reiterated the caution to be taken against the tendency of
criminalizing civil disputes. In this respect, learned counsel for the petitioner
further relies upon the judgment of the Hon'ble Supreme Court of India in the
case of Gian Singh vs. State of Punjab & Another reported in (2012) 10 SCC
303.
5. Learned counsel for the petitioner submits that even if the entire
allegations made against the petitioner are considered to be true in their
entirety, still the offence punishable under Section 406 or 420 of the Indian
Penal Code is not made out against the petitioner. Hence, it is submitted that
the prayer, as prayed for in the instant Cr.M.P., be allowed.
6. Learned Addl.P.P. appearing for the State and the learned counsel for the
opposite party No.2 on the other hand vehemently oppose the prayer of the
petitioner made in this Cr.M.P. and submit that this is a clear case of cheating.
Hence, it is submitted that this Cr.M.P., being without any merit, be dismissed.
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 the Hon'ble Supreme Court of India in the case of Radheyshyam &
(2025:JHHC:19884)
Others vs. State of Rajasthan & Another reported in 2024 SCC OnLine SC
2311, para-12 of which reads as under:-
"12. In the present case, the appellants were not entrusted with any property by respondent no. 2 - complainant. The only delivery made was of part payment towards an Agreement to Sell between the parties. The amount paid towards consideration cannot be said to have been entrusted with the appellants by respondent no. 2. Additionally, merely because the appellants are refusing to register the sale, it does not amount to misappropriation of the advance payment. Since there was no entrustment of property, the offence of misappropriation of such property and thereby criminal breach of trust cannot be said to be made out." (Emphasis supplied)
has categorically held that the amount paid towards consideration
cannot be said to have been entrusted with the accused persons and in that case
it was also observed by the Hon'ble Supreme Court of India that a mere breach
of contract does not constitute the offence of cheating or breach of trust.
8. It is also a settled a principle of law that unless the accused person plays
deception since the beginning of the transaction between the parties, the
offence of cheating punishable under Section 420 of the Indian Penal Code will
not be made out, as has been held by the Hon'ble Supreme Court of India in the
case of Uma Shankar Gopalika vs. State of Bihar & Another reported in (2005)
10 SCC 336, paragraph No.6 of which reads as under:-
6. Xxxxx 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)
(2025:JHHC:19884)
9. Now, coming to the facts of the case, there is no allegation against the
petitioner of playing deception since the beginning of the transaction between
the parties, hence, this Court is of the considered view that even if the entire
allegations made against the petitioner are considered to be true in their
entirety, still the offence punishable under Section 420 of the Indian Penal Code
is not made out against the petitioner.
10. So far as the offence punishable under Section 406 of the Indian Penal
Code is concerned, as already indicated above, there is no allegation of any
entrustment of money to the petitioner nor is there any allegation of dishonest
misappropriation of the entrusted property. Under such circumstances, this
Court is of the considered view that even if the entire allegations made against
the petitioner are considered to be true in their entirety, still the offence
punishable under Section 406 of the Indian Penal Code is not made out against
the petitioner.
11. In view of the discussions made above as neither the offence punishable
under Section 406 nor the offence punishable under Section 420 of the Indian
Penal Code is made out against the petitioner, even if the entire allegations
made against the petitioner are considered to be true in their entirety, hence,
this Court has no hesitation in holding that the continuation of this criminal
proceeding against the petitioner will amount to abuse of process of law and
this is a fit case where the entire criminal proceedings as well as the order
taking cognizance dated 26.09.2023 passed by the learned Chief Judicial
Magistrate, Koderma in connection with Complaint Case No.1188 of 2022, as
prayed for by the petitioner, be quashed and set aside.
(2025:JHHC:19884)
12. Accordingly, the entire criminal proceedings as well as the order taking
cognizance dated 26.09.2023 passed by the learned Chief Judicial Magistrate,
Koderma in connection with Complaint Case No.1188 of 2022, as prayed for by
the petitioner, is quashed and set aside.
13. In the result, this Cr.M.P. stands allowed.
(Anil Kumar Choudhary, J.) High Court of Jharkhand, Ranchi Dated the 21st of July, 2025 AFR/ Animesh
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!