Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Raghunath Sao @ Raghunath Sah vs The State Of Jharkhand
2025 Latest Caselaw 227 Jhar

Citation : 2025 Latest Caselaw 227 Jhar
Judgement Date : 7 May, 2025

Jharkhand High Court

Raghunath Sao @ Raghunath Sah vs The State Of Jharkhand on 7 May, 2025

Author: Anil Kumar Choudhary
Bench: Anil Kumar Choudhary
                                                                    [2025:JHHC:14178]




             IN THE HIGH COURT OF JHARKHAND AT RANCHI
                         Cr.M.P. No. 675 of 2024

                  1. Raghunath Sao @ Raghunath Sah, aged about 82 years,
                     S/o Late Shyam Deo Sah
                  2. Budhi Narayan Gupta @ Buddhi Narayan Gupta, aged
                     about 58 years, S/o Raghunath Sah
                  3. Devanti Devi, aged about 63 years, W/o Budhinarayan
                     Gupta
                     All residents of village +P.O. / P.S. - Bhawnathpur,
                     Dist.- Garhwa (Jharkhand)
                                                        ...... Petitioner
                                       Versus
                  1. The State of Jharkhand
                  2. Mukul Kumar, S/o Late Budhinarayan Singh of village
                     + P.O.- Kharandhi, P.S. + Dist.- Garhwa (Jharkhand)
                                                        ..... Opposite Parties

                  For the Petitioners      : Mr. Md. Faruque Ansari, Adv.
                                           : Mr. Arbind Kr. Sinha, Adv.
                  For the State             : Mr. Sunil Kr. Dubey, Addl. PP
                  For the opp. party no. 2 : Mr. Naveen Kr. Jaiswal , Adv.



                                    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 CrPC with a prayer
         for quashing and setting aside the entire criminal proceeding as
         well as the order dated 21.04.2022 passed by learned JMFC,
         Garhwa in Complaint case no. 1664 of 2021 whereby the learned
         Magistrate has found the prima facie case for the offences
         punishable under Section 465, 468, 471, 504 of IPC as also the
         order dated 20.12.2022 passed in Cr. Revision no. 41 of 2022
         passed by learned Sessions Judge, Garhwa.
      3. The allegation against the petitioners is that the petitioners have
         created a false document purported to be a sale deed executed by
         the mother of the complainant in favour of the petitioners and the
         petitioner no. 2 is the husband of the petitioner no. 3. There is also

                                     1                           Cr.M.P. No. 675 of 2024
                                                                  [2025:JHHC:14178]




     allegation   that   the   petitioners   intentionally   insulted       the
     complainant to provoke him causing breach of peace. On the basis
     of the complaint, statement on solemn affirmation, statement of
     the complainant of the enquiry witnesses, the learned Magistrate,
     has found prima facie case for the offences punishable under
     Sections 465, 468, 471, 504 of IPC.
4.    It is submitted by learned counsel for the petitioners relying
     upon the judgment of the Hon'ble Supreme Court of India in the
     case of Paramjeet Batra vs. State of Uttarakhand & Ors. reported
     in (2013) 11 SCC 673 wherein the Hon'ble Supreme Court of India
     has observed that while exercising its jurisdiction under Section
     482 of the Code, the High Court has to be cautious. This power is

     to be used sparingly and only for the purpose of preventing abuse
     of the process of any court or otherwise to secure ends of justice.
     A complaint disclosing civil transactions may also have a criminal
     texture. But if an essentially civil dispute is given a cloak of
     criminal offence, then only, in such a situation, the High Court
     should not hesitate to quash criminal proceedings to prevent
     abuse of process of court. It is next submitted that complainant
     has filed O.S. no. 148 of 2022.
5. Learned counsel for the petitioners also relied upon the judgment
     of the Hon'ble Supreme Court of India in the case of Usha
     Chakraborty & Anr. vs. State of West Bengal & Anr. reported in
     (2023) 15 SCC 135, in para 21 of which, it has been observed by
     the Hon'ble Supreme Court of India that as the factual position of
     that case revealed that dispute is essentially of civil nature and
     the respondents of that case, gave a cloak of criminal offence to

essentially a civil dispute, the Hon'ble Supreme Court of India, quashed the FIR. It is next submitted by learned counsel for the petitioners that in this case also, the dispute is essentially a civil dispute., hence, the prayer as prayed for in the instant Criminal Miscellaneous Petition, be allowed.

6. Learned Addl. P.P appearing for the State and learned counsel for the opp. party no. 2, on the other hand, vehemently opposes the

[2025:JHHC:14178]

prayer of the petitioners. it is submitted by learned counsel for the opp. party no. 2 that this is out and out a case of creation of the false document by the petitioners as the complainant before filing the complaint has got the handwriting appearing on the purported sale deed, claimed to have been executed by the mother of the complainant, by the petitioners by a private hand writing expert and the scientific opinion goes to show that in fact, the mother of the complainant has not signed the sale deed which the petitioners are claiming to have been purportedly executed by the mother of the complainant, hence, it is submitted that this is a civil dispute having criminal texture, as has been observed in para 12 of the judgment of the Hon'ble Supreme Court of India in the case of Paramjeet Batra vs. State of Uttarakhand & Ors. (supra), hence, it is submitted that at this nascent stage, the entire criminal prosecution of the petitioners who have committed a serious offence of forging the sale deed, ought not be nipped at the bud, by quashing the same.

7. It is next summited that the petitioners filed Cr. Rev. no. 41 of 2022 challenging the order taking cognizance before learned Sessions Judge, Garhwa which was dismissed on merit but without pointing out any shortcoming in the said order dated 20.12.2022 passed in Cr. Rev. no. 41 of 2022, by learned Sessions Judge, Garhwa, casually a prayer was inserted by way of amendment to quash the said order also, hence, it is submitted that this Criminal Miscellaneous Petition being without any merit, be dismissed.

8. Having heard the rival submissions made at the Bar and after going through materials available in the record, it is pertinent to mention here that this court after going through the material in record, has no hesitation in holding that the dispute between the parties, is not essentially a civil dispute. The undisputed fact remains that the petitioners are claiming the ownership of the land which admittedly belongs to the mother of the complainant, on the basis of the sale deed purportedly executed by the mother

[2025:JHHC:14178]

of the complainant. The undisputed fact remains that a private handwriting expert, after comparison of the two signatures i.e. the admitted signature of the mother of the complainant and the disputed signature of the mother of the complainant, appearing on the sale deed on the basis of which the petitioner are claiming ownership of the land concerned, purportedly claimed by the petitioner, to have been executed by the mother of the complainant, was found to be not, the signatures, of the same person, or in other words, the signature of the mother of the complainant, purportedly put by the mother of the complainant, in the sale deed, on the basis of which the petitioners are claiming the ownership of the property, is not the signature of the mother of the complainant. Therefore, this is out and out a case of creation of false document by the petitioners. Under such circumstances, this Court is of the considering view that there is no justifiable reason to quash the entire criminal proceeding at this nascent stage; in view of serious allegation against the petitioners that they have forged the signature of the mother of the complainant on the sale deed purportedly, executed by the said mother of the complainant.

9. Under such circumstances, this Court is of the considered view that there is no justifiable reason to quash the entire criminal proceeding as well as the order dated 21.04.2022 passed by learned JMFC, Garhwa in Complaint case no. 1664 of 2021 and the order dated 20.12.2022 passed in Cr. Revision no. 41 of 2022 passed by learned Sessions Judge, Garhwa.

10. Accordingly, this Criminal Miscellaneous Petition being without any merit is dismissed.

(Anil Kumar Choudhary, J.) High Court of Jharkhand, Ranchi Dated, the 7th May, 2025 Smita /AFR

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter