Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sri K Ravinder Reddy vs State Of Karnataka
2024 Latest Caselaw 22208 Kant

Citation : 2024 Latest Caselaw 22208 Kant
Judgement Date : 3 September, 2024

Karnataka High Court

Sri K Ravinder Reddy vs State Of Karnataka on 3 September, 2024

                                                  -1-
                                                                NC: 2024:KHC:35865
                                                            CRL.P No. 8939 of 2018
                                                        C/W CRL.P No. 6007 of 2015
                                                            CRL.P No. 7789 of 2015
                                                                                     R
                                                                    AND 3 OTHERS


                         IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                           DATED THIS THE 3RD DAY OF SEPTEMBER, 2024

                                             BEFORE
                                THE HON'BLE MRS JUSTICE M G UMA
                               CRIMINAL PETITION NO. 8939 OF 2018
                                                  C/W
                               CRIMINAL PETITION NO. 6007 OF 2015
                               CRIMINAL PETITION NO. 7789 OF 2015
                               CRIMINAL PETITION NO. 7790 OF 2015
                               CRIMINAL PETITION NO. 8938 OF 2018
                               CRIMINAL PETITION NO. 2440 OF 2020

                   IN CRL.P No. 8939/2018

                   BETWEEN:
                   MR. B. MANJUNATH
                   S/O. MR. BALAKRISHNA
                   AGED ABOUT 44 YEARS
                   OCC: ADVOCATE
                   NO.2095, 2ND CROSS, 8TH MAIN
                   JUDICIAL LAYOUT, GKVK POST
                   BANGALORE - 560 065.
Digitally signed
by NANDINI B G                                                        ... PETITIONER
Location: high     (BY SRI: SIDDHARTH B MUCHANDI, ADVOCATE)
court of
karnataka
                   AND:

                   1.   STATE OF KARNATAKA
                        BY ANEKAL POLICE STATION
                        REPRESENTED BY THE
                        STATE PUBLIC PROSECUTOR
                        HIGH COURT OF KARNATAKA
                        BANGALORE - 560 001.

                   2.   SMT. PRIYANKA B.S.
                        W/O. DR. MADHUKAR G. ANGOOR
                        ALLIANCE UNIVERSITY,
                        CHANDAPURA ANEKAL
                                  -2-
                                               NC: 2024:KHC:35865
                                           CRL.P No. 8939 of 2018
                                       C/W CRL.P No. 6007 of 2015
                                           CRL.P No. 7789 of 2015
                                                   AND 3 OTHERS


      MAIN ROAD, ANEKAL,
      BANGALORE - 562 106.
                                                     ... RESPONDENTS
(BY SMT: K.P. YASHODHA, HCGP FOR R1
    SRI: H.S. SRIVASTHAVA, ADVOCATE FOR R2)

        THIS CRIMINAL PETITION IS FILED UNDER SECTION 482 OF
CR.P.C.   PRAYING   TO   QUASH    THE    ENTIRE   PROCEEDINGS     IN
C.C.NO.762/2015 FOR THE ALLEGED OFFENCES PUNISHABLE UNDER
SECTIONS 403, 420, 467, 468, 474, 120B OF IPC PENDING BEFORE
THE    LEARNED   PRINCIPAL   CIVIL     JUDGE   AND   JMFC,   ANEKAL,
BANGALORE RURAL DISTRICT.


IN CRL.P.6007/2015

BETWEEN:

1.    DR. K. SRINIVAS REDDY
      S/O K L REDDY (LATE)
      AGED 63 YEARS
      OCCUPATION: MEDICAL PRACTITIONER
      C/O. K. RAVINDRA REDDY
      R/O. PLOT NO.519/F
      ROAD NO. 28, JUBILEE HILLS
      HYDERABAD - 500 033

2.    MAHESH
      S/O LATE BADE SHIVARATHNAM
      AGED 60 YEARS
      OCCUPATION: PARTNER
      M/S VEERANDAR & SRIRAM
      CHARTERED ACCOUNTANTS
      3RD FLOOR, APARNA CREST
      ROAD NO.2, BANJARA HILLS
      HYDERABAD - 500 034

                                                      ... PETITIONERS

(BY SRI: CHETHAN B. ANGADI, ADVOCATE)
                                  -3-
                                               NC: 2024:KHC:35865
                                           CRL.P No. 8939 of 2018
                                       C/W CRL.P No. 6007 of 2015
                                           CRL.P No. 7789 of 2015
                                                   AND 3 OTHERS


AND:

1.   STATE OF KARNATAKA
     BY ANEKAL POLICE STATION
     ANEKAL CIRCLE
     BENGALURU DISTRICT
     REPRESENTED BY
     STATE PUBLIC PROSECUTOR
     HIGH COURT BUILDING
     DR AMBEDKAR VEEDHI
     BENGALURU - 560 001

2.   DR MADHUKAR G ANGUR
     S/O GUDAPPA B ANGUR
     AGED 55 YEARS
     DIRECTOR OF
     M/S ALLIANCE BUSINESS SCHOOL
     NO.29, 27TH MAIN ROAD
     1ST CROSS, BTM LAYOUT
     1ST PHASE, BENGALURU - 560 068
                                                    ... RESPONDENTS
(BY SMT: K.P. YASHODHA, HCGP FOR R1
     SRI: R. NAGENDRA NAIK, ADVOCATE FOR R2)

         THIS CRIMINAL PETITION IS FILED UNDER SECTION 482
CR.P.C PRAYING TO SET ASIDE THE ORDER DATED 07.08.2015
PASSED BY THE LEARNED PRINCIPAL CIVIL JUDGE AND J.M.F.C.,
ANEKAL    IN   C.C.NO.761/2015    THEREBY     TAKING   COGNIZANCE
AGAINST THE PETITIONERS AND ORDERING TO REGISTER CRIMINAL
CASE     WITHOUT    MENTIONING         FOR   WHAT   OFFENCE   THE
COGNIZANCE HAS BEEN TAKEN, AND CONSEQUENTLY THE ENTIRE
CRIMINAL PROCEEDINGS.


IN CRL.P.7789/2015

BETWEEN:

SRI. K. RAVINDER REDDY
AGED ABOUT 51 YEARS
S/O LATE K. YELLA REDDY
OCCUPATION: BUSINESS
                               -4-
                                             NC: 2024:KHC:35865
                                         CRL.P No. 8939 of 2018
                                     C/W CRL.P No. 6007 of 2015
                                         CRL.P No. 7789 of 2015
                                                 AND 3 OTHERS


R/AT NO.8-2-293/82/A/519F
ROAD NO.28, JUBILEE HILLS
HYDERABAD - 500 034.
ALSO AT: NO.277/21
46TH CROSS, 5TH BLOCK
JAYANAGAR, BANGALORE - 560 011                   ... PETITIONER

(BY SRI: M.P. SRIKANTH, ADVOCATE)

AND:

1.   STATE OF KARNATAKA
     BY ANEKAL POLICE STATION
     ANEKAL CIRCLE
     BENGALURU DISTRICT
     REPRESENTED BY
     STATE PUBLIC PROSECUTOR
     HIGH COURT BUILDING
     DR. AMBEDKAR VEEDHI
     BENGALURU - 560 001.

2.   DR MADHUKAR GANGUR
     S/O G.B. ANGUR
     CHANCELLOR
     ALLIANCE UNIVERSITY
     CHANDAPURA, ANEKAL MAIN
     ROAD, ANEKAL,
     BENGALURU - 560 126
                                                  ... RESPONDENTS
(BY SMT: K.P. YASHODHA, HCGP FOR R1
    SRI: K.N. SUBBA REDDY, ADVOCATE FOR R2)

       THIS CRIMINAL PETITION IS FILED UNDER SECTION 482
CR.P.C PRAYING TO SET ASIDE THE ORDER DATED 07.08.2015
PASSED BY THE PRL. CIVIL JUDGE AND J.M.F.C., ANEKAL IN
C.C.NO.761/2015 THEREBY TAKING COGNIZANCE AGAINST THE
PETITIONER   AND   ORDERING     TO    REGISTER   CRIMINAL   CASE
WITHOUT MENTIONING FOR WHAT OFFENCE THE COGNIZANCE HAS
BEEN TAKEN, AND CONSEQUENTLY QUASH THE ENTIRE CRIMINAL
PROCEEDINGS IN C.C.NO. 761/2015 PENDING ON THE FILE OF THE
PRL. CIVIL JUDGE AND J.M.F.C., ANEKAL.
                             -5-
                                          NC: 2024:KHC:35865
                                      CRL.P No. 8939 of 2018
                                  C/W CRL.P No. 6007 of 2015
                                      CRL.P No. 7789 of 2015
                                              AND 3 OTHERS



IN CRL.P.7790/2015

BETWEEN:

SRI. K. RAVINDER REDDY
AGED ABOUT 51 YEARS
S/O LATE K. YELLA REDDY
OCCUPATION: BUSINESS
RESIDING AT NO.8-2-293/82/A/519F ROAD
NO.28, JUBILEE HILLS
HYDERABAD, ALSO AT:
NO.277/21, 46TH CROSS
5TH BLOCK, JAYANAGAR
BANGALORE - 560 011.
                                              ... PETITIONER
(BY SRI: M.P. SRIKANTH, ADVOCATE)

AND:

1.   STATE OF KARNATAKA
     BY ANEKAL POLICE STATION
     ANEKAL CIRCLE, BENGALURU
     DISTRICT REPRESENTED BY
     STATE PUBLIC PROSECUTOR
     HIGH COURT BUILDING
     DR. AMBEDKAR VEEDHI
     BENGALURU - 560 001

2.   SMT. B.S. PRIYANKA
     W/O DR. MADHUKAR G. ANGUR
     ALLIANCE UNIVERSITY
     CHANDAPURA, ANEKAL MAIN ROAD
     ANEKAL, BANGALORE - 560 126.

                                               ... RESPONDENTS

(BY SMT: K.P. YASHODHA, HCGP FOR R1
    SRI: H.K. SRIVASTHAVA, ADVOCATE FOR R2)

       THIS CRIMINAL PETITION IS FILED UNDER SECTION 482
CR.P.C PRAYING TO SET ASIDE THE ORDER DATED 07.08.2015
PASSED BY THE PRL. CIVIL JUDGE AND J.M.F.C., ANEKAL IN
                               -6-
                                             NC: 2024:KHC:35865
                                         CRL.P No. 8939 of 2018
                                     C/W CRL.P No. 6007 of 2015
                                         CRL.P No. 7789 of 2015
                                                 AND 3 OTHERS


C.C.NO.762/2015 THEREBY TAKING COGNIZANCE AGAINST THE
PETITIONER   AND   ORDERING     TO    REGISTER    CRIMINAL   CASE
WITHOUT MENTIONING FOR WHAT OFFENCE THE COGNIZANCE HAS
BEEN TAKEN, AND CONSEQUENTLY QUASH THE ENTIRE CRIMINAL
PROCEEDINGS IN C.C.NO.762/2015 PENDING ON THE FILE OF THE
PRL. CIVIL JUDGE AND J.M.F.C., ANEKAL.


IN CRL.P.8938/2018

BETWEEN:

MR. B. MANJUNATH
S/O. MR. BALAKRISHNA
AGED ABOUT 44 YEARS
OCC: ADVOCATE
NO.2095, 2ND CROSS
8TH MAIN, JUDICIAL LAYOUT
GKVK POST, YELAHANKA
BANGALORE - 560 065.

                                                 ... PETITIONER

(BY SRI: SIDDHARTH B. MUCHANDI, ADVOCATE)

AND:

1.   STATE OF KARNATAKA
     BY ANEKAL POLICE STATION
     REPRESENTED BY THE
     STATE PUBLIC PROSECUTOR
     HIGH COURT BUILDING
     BENGALURU - 560 001

2.   DR. MADHUKAR G. ANGUR
     S/O G.B. ANGUR
     CHANCELLOR
     ALLIANCE UNIVERSITY
     CHANDAPURA
     ANEKAL MAIN ROAD
     ANEKAL, BANGALORE - 562 106.
                               -7-
                                             NC: 2024:KHC:35865
                                        CRL.P No. 8939 of 2018
                                    C/W CRL.P No. 6007 of 2015
                                        CRL.P No. 7789 of 2015
                                                AND 3 OTHERS


                                                  ... RESPONDENTS

(BY SMT: K.P. YASHODHA, HCGP FOR R1
    SRI: H.K. SRIVASTHAVA, ADVOCATE FOR R2)

       THIS CRIMINAL PETITION IS FILED UNDER SECTION 482
CR.P.C   PRAYING   TO   QUASH     THE   ENTIRE   PROCEEDING      IN
C.C.NO.761/2015 FOR THE ALLEGED OFFENCE PUNISHABLE UNDER
SECTIONS 403, 420, 467, 468, 474, 120(B) IPC PENDING BEFORE
THE LEARNED PRINCIPAL CIVIL JUDGE AND JMFC, ANEKAL.


IN CRL.P.2440/2020

BETWEEN:

1.     DR. K. SRINIVAS REDDY
       S/O K.L. REDDY (LATE)
       AGED 63 YEARS
       OCCUPATION: MEDICAL
       PRACTITIONER
       C/O. K. RAVINDRA REDDY
       R/O. PLOT NO.519/F
       ROAD NO.28, JUBILEE HILLS,
       HYDERABAD - 500

2.     MAHESH
       S/O
       AGED     YEARS
       OCCUPATION: PARTNER
       M/S VEERANDAR & SRIRAM
       CHARTERED ACCOUNTANTS
       3RD FLOOR, APARNA CREST
       ROAD NO.2, BANJARA HILLS
       HYDERABAD - 500 034.
                                                 ... PETITIONERS

(BY SRI: CHETAN B ANGADI, ADVOCATE)

AND:

1.     STATE OF KARNATAKA
       BY ANEKAL POLICE STATION
       ANEKAL CIRCLE
                             -8-
                                            NC: 2024:KHC:35865
                                      CRL.P No. 8939 of 2018
                                  C/W CRL.P No. 6007 of 2015
                                      CRL.P No. 7789 of 2015
                                              AND 3 OTHERS


     BENGALURU DISTRICT
     REPRESENTED BY
     STATE PUBLIC PROSECUTOR
     HIGH COURT BUILDING
     DR. AMBEDKAR VEEDHI
     BENGALURU - 560 001.

2.   PRIYANKA B.S.
     W/O MADHUKAR G. ANGUR
     AGED 30 YEARS
     DIRECTOR OF
     M/S ALLIANCE BUSINESS SCHOOL
     NO.29, 27TH MAIN ROAD
     1ST CROSS, BTM LAYOUT
     1ST PHASE, BENGALURU - 560 068.

                                                  ... RESPONDENTS

(BY SMT: K.P. YASHODHA, HCGP FOR R1
    SRI: H.K. SRIVASTHAVA, ADVOCATE FOR R2)


     THIS CRIMINAL PETITION IS FILED UNDER SECTION 482
CR.P.C PRAYING TO SET ASIDE THE ORDER DATED 07.08.2015
PASSED BY THE LEARNED PRL. CIVIL JUDGE AND JMFC, ANEKAL IN
C.C.NO.762/2015 THEREBY TAKING COGNIZANCE AGAINST THE
PETITIONERS    AND   ORDERING    TO   REGISTER    CRIMINAL   CASE
WITHOUT MENTIONING FOR WHAT OFFENCE THE COGNIZANCE HAS
BEEN TAKEN, AND CONSEQUENTLY QUASH THE ENTIRE CRIMINAL
PROCEEDINGS.


     THESE CRIMINAL PETITIONS HAVING BEEN HEARD AND
RESERVED   FOR   JUDGMENT   ON    06.08.2024     COMING ON FOR
PRONOUNCEMENT OF ORDERS THIS DAY, THE COURT PASSED THE
FOLLOWING:
                                  -9-
                                                NC: 2024:KHC:35865
                                           CRL.P No. 8939 of 2018
                                       C/W CRL.P No. 6007 of 2015
                                           CRL.P No. 7789 of 2015
                                                   AND 3 OTHERS



                         CAV COMMON ORDER


      The   petitioner   - accused      No.1   in   Criminal   Petition

Nos.7789 of 2015, the petitioner - accused No.2 in Criminal

Petition No.8938 of 2018 and the petitioners - accused Nos.5

and 6 in Criminal Petition No.6007 of 2015 are seeking to set

aside the order dated 07.08.2015 taking cognizance for the

offences punishable under Sections 403, 420, 467, 468, 474

and 120-B of Indian Penal Code (for short 'the IPC') and to

quash the entire criminal proceedings in CC No.761 of 2015 on

the file of the learned Principal Civil Judge and JMFC, Anekal

(for short 'the Trial Court').    They have also filed Criminal

Petition Nos.7790 of 2015, 8939 of 2018 and 2440 of 2020

respectively seeking similar relief in CC No.762 of 2015 before

the Trial Court.


      2.    Crime No.143 of 2015 of Anekal Police Station was

registered on the basis of the first information lodged by the

informant - Dr.Madhukar G Angur, whereas Crime No.144 of

2015 of Anekal Police Station was registered on the basis of the

first information lodged by his wife B S Priyanka. In both the

complaints, the informants have made similar allegations with
                              - 10 -
                                                NC: 2024:KHC:35865
                                      CRL.P No. 8939 of 2018
                                  C/W CRL.P No. 6007 of 2015
                                      CRL.P No. 7789 of 2015
                                              AND 3 OTHERS


respect to very same documents for having conspired together,

forged the signatures of the complainants, concocted the

documents in relation to shares, committed cheating by using

the   forged   documents     as       genuine     and   committed

misappropriation.


      3.   Brief facts of the case are that, respondent No.2 -

the informant in CC No.761 of 2015 and the informant in CC

No.762 of 2015 being the husband and wife have filed the first

information with Anekal Police Station and the FIR in Crime

Nos.143 and 144 of 2015 are registered alleging commission of

offences as stated above against all the accused. It is alleged

in the complaint that on 19.05.2015, the complainants received

a registered post from accused No.1 containing the details that

90% of share capital of the Company belonging to the

complainants were transferred in the name of accused No.1. To

evidence the same, the Xerox copies of the share certificates

and fake security transfer letter were also enclosed. The

informants found that the signatures on the said documents

were forged.   It is stated that the informants have lost their

share certificates and it was suspected that the accused have
                               - 11 -
                                            NC: 2024:KHC:35865
                                       CRL.P No. 8939 of 2018
                                   C/W CRL.P No. 6007 of 2015
                                       CRL.P No. 7789 of 2015
                                               AND 3 OTHERS


stolen it, misused the said share certificates and concocted fake

documents by forging the signatures of the informants.

Therefore, they requested the police to register the case and to

take legal action against accused No.1.


      4.   On registration of FIRs, the investigation was

undertaken. During investigation, the further statements of the

informants were recorded, wherein, they have stated that in

the original suit i.e., OS No.25382 of 2015 before City Civil

Court, Mayohall, accused No.1 has filed an application seeking

his impleadment along with certain documents.          On going

through the said application and the documents, the informants

came to know about several documents alleged to have been

executed by them. There was reference to (i) Share purchase

agreement (ii) Memorandum of Understanding (MOU) and (iii)

Special Power of Attorney.     All these documents are dated

29.01.2015.    It is stated by the informants that they have

never executed any of these documents. Therefore, it is

contended that all these documents were forged and fabricated

by the accused.
                                     - 12 -
                                                        NC: 2024:KHC:35865
                                              CRL.P No. 8939 of 2018
                                          C/W CRL.P No. 6007 of 2015
                                              CRL.P No. 7789 of 2015
                                                      AND 3 OTHERS


          5.   It is further stated by the informants that the

documents produced along with the application disclose that

accused Nos.2 to 6 have also conspired with accused No.1,

played their role in forging and concocting the documents.

Therefore, they requested the police to implicate them as

accused. Accordingly, accused Nos.2 to 6 were also arrayed as

co-accused.


          6.   After investigation, the charge sheet came to be

filed.     As per the charge sheet, accused Nos.1 and 2 have

stolen the original share certificates standing in the names of

informants and all the accused i.e., accused Nos.1 to 6 have

conspired together and concocted share purchase agreement,

MOU and Special Power of Attorney, projecting that the same

were executed by the informants, by forging their signatures.

It   is    stated    that   the   share      purchase    agreement   dated

29.01.2015          is concocted to be executed by the informant -

Dr.Madhukar G Angur agreeing to sell his 1,20,000 shares for

Rs.36,00,000/- in favour of accused No.1 and by the other

informant - B S Priyanka, who is the wife of Dr.Madhukar G

Angur agreeing to sell 1,05,000 shares for Rs.31,50,000/- to
                                  - 13 -
                                                  NC: 2024:KHC:35865
                                           CRL.P No. 8939 of 2018
                                       C/W CRL.P No. 6007 of 2015
                                           CRL.P No. 7789 of 2015
                                                   AND 3 OTHERS


accused No.1 by forging their signatures. Accused Nos.2 and 4

have signed the documents as attesting witnesses.


     7.     Similarly, the MOU dated 29.01.2015 was concocted

by forging the signatures of the informants as the same was

executed in favour of accused No.1. Accused Nos.2 and 5 have

signed the documents as attesting witnesses. It is also stated

in the documents that the consideration amount for having

purchased the shares were paid by accused No.1 to the

informants through cheques and the receipts have been issued

in that regard.      It is further stated that the Special Power of

Attorney deed dated 29.01.2015 was also concocted by forging

the signatures of the informants. They have projected that the

informants have appointed accused No.1 as their attorney and

the documents were signed by accused Nos.4 and 5 as

attesting witnesses.


     8.     It is stated that accused No.6 has concocted

financial and tax due diligence report dated 11.05.2015 to

enable accused No.1 to cheat the informants.           Accused No.1

making    use   of    the   security   transfer   forms,   forged   the

signatures of the informants and concocted the documents, as
                                     - 14 -
                                                    NC: 2024:KHC:35865
                                             CRL.P No. 8939 of 2018
                                         C/W CRL.P No. 6007 of 2015
                                             CRL.P No. 7789 of 2015
                                                     AND 3 OTHERS


if, he purchased the shares as referred to in the forged share

purchase agreement. It is stated that nothing has been paid by

accused No.1 to the informants towards the consideration

amount as claimed by him for transfer of shares under various

documents. It was found that accused No.1 has paid the stamp

duty only on 14.05.2015 which clearly discloses commission of

the offences by the accused.


      9.      It is stated that by making use of these concocted

documents, accused No.1 filed the application seeking his

impleadment in the civil suit.         Therefore, it is contended that

accused Nos.1 to 6 have criminally conspired to cheat the

informants,     stolen     the    valuable    securities,   forged     their

signatures     for   the    purpose      of   cheating      and     thereby,

misappropriated the valuable shares dishonestly.                   The Trial

Court took cognizance of the offences against the petitioners

and registered CC Nos.761 and 762 of 2015. The petitioners in

the   above    petitions    are    seeking    to   quash     the    criminal

proceedings initiated against them by setting aside the order

taking cognizance passed by the Trial Court.
                              - 15 -
                                            NC: 2024:KHC:35865
                                      CRL.P No. 8939 of 2018
                                  C/W CRL.P No. 6007 of 2015
                                      CRL.P No. 7789 of 2015
                                              AND 3 OTHERS


     10.   Heard Sriyuths Siddharth B Muchandi, Chethan B

Angadi and M P Srikanth, learned counsel for the petitioners,

Smt K P Yashodha, learned High Court Government Pleader for

respondent No.1 and Sriyuths H S Srivasthava and R Nagendra

Naik, learned counsel for respondent No.2.         Perused the

materials on record.


     11.   Learned counsel for accused No.1 contended that it

was the informants who have agreed to sell the shares and

securities in favour of accused No.1 and accordingly, the share

purchase agreement dated 29.01.2015 came to be executed.

Similarly, the informants have also executed MOU and the

Special Power of Attorney deed of even date. After executing all

these documents, the informants have turn around and started

contending that their signatures were forged and filed the

complaints with an intention to make wrongful gain. Only on

the basis of such bald allegations, the Trial Court could not

have taken cognizance of the offences.       The order taking

cognizance passed by the Trial Court will have a far reaching

consequences.   Even though the charge sheet is filed by the

Investigating Officer, it was on the basis of the photocopies of
                                          - 16 -
                                                      NC: 2024:KHC:35865
                                                  CRL.P No. 8939 of 2018
                                              C/W CRL.P No. 6007 of 2015
                                                  CRL.P No. 7789 of 2015
                                                          AND 3 OTHERS


the documents said to have been forged.                     The original

documents were never considered by the Investigating Officer

nor the same were sent for scientific examination.


          12.     Learned counsel further submitted that the photo

copies of the documents were sent for scientific examination to

a private laboratory for the purpose of getting favourable

report. He further submitted that the co-ordinate Bench of this

Court in Ramachandra and Others Vs The State of

Karnataka and another1, deprecated the practice of referring

the documents to the private laboratories for verification and to

report regarding the allegations of forgery and concoction of

documents.             A specific direction was issued to refer such

documents only to the State Forensic Laboratory to prevent

possible manipulation. Ignoring the said direction, the copy of

the disputed documents were sent to private laboratory. The

report submitted by such laboratory will not have any effect.


          13.     Learned counsel further submitted that accused

No.1 had approached the Company Law Board (CLB) for

transfer of shares in his favour on the basis of the documents


1
    Crl.P.No.100822/2016 DD 23.11.2016
                                 - 17 -
                                                 NC: 2024:KHC:35865
                                           CRL.P No. 8939 of 2018
                                       C/W CRL.P No. 6007 of 2015
                                           CRL.P No. 7789 of 2015
                                                   AND 3 OTHERS


referred to above. However, the CLB directed accused No.1 to

approach the competent Civil Court, since the execution of the

documents was disputed. The said order was challenged before

this Court by filing Company Appeal No.8 of 2016. The same

came to be disposed off by the Division Bench of this Court vide

order dated 05.08.2016. It was observed that if the Civil Court

declares the genuineness of the documents, the CLB will have

the authority to direct the Company to transfer the shares in

the name of accused No.1.        Even though the Special Appeal

No.4388 of 2017 was preferred before the Hon'ble Apex Court,

the same came to be dismissed. Thereafter, accused No.1 filed

the suit OS No.3243 of 2017 against the informants and others

seeking declaration that MOU, share purchase agreement,

payment   receipts   and     Special     Power   of   Attorney   dated

29.01.2015 were in fact executed by the informants who are

defendant Nos.2 and 3 in the suit and to direct them to transfer

the shares held with defendant No.1 - Company in favour of

accused No.1 by receiving the balance consideration amount

and also for other consequential reliefs.        The said suit is still

pending for consideration.
                                    - 18 -
                                                NC: 2024:KHC:35865
                                            CRL.P No. 8939 of 2018
                                        C/W CRL.P No. 6007 of 2015
                                            CRL.P No. 7789 of 2015
                                                    AND 3 OTHERS


          14.     Learned counsel submitted that when the Civil

Court of competent jurisdiction is ceased off the matter for

considering similar facts and defence raised by the parties as to

whether the documents in question are concocted or the same

are genuine, initiation of the criminal proceedings cannot be

permitted, as the same would amount to abuse of process of

law.      The dealings between the informants and accused No.1

are purely commercial, financial and civil in nature. It cannot

be given the color of the criminal offence and under such

circumstances, the criminal proceedings is to be quashed.


          15.     Learned counsel places reliance on the decision of

the Hon'ble Apex Court in Jaswant Singh Vs State of Punjab

and another2, in support of his contention and prays for

allowing the petitions by quashing the criminal proceedings to

prevent abuse of process of the Court and also to secure the

ends of justice.


          16.     Learned counsel for accused No.2   supporting the

contention of the learned counsel for accused No.1 sought for

allowing the petitions and to quash the criminal proceedings.


2
    2021 SCC Online SC 1007
                               - 19 -
                                            NC: 2024:KHC:35865
                                       CRL.P No. 8939 of 2018
                                   C/W CRL.P No. 6007 of 2015
                                       CRL.P No. 7789 of 2015
                                               AND 3 OTHERS


He further submitted that the only allegation against accused

No.2 is that he had signed the MOU and the share purchase

agreement as attesting witness.


      17.   Learned counsel drawn the attention of the Court to

Section 3 of Transfer of Property Act, to refer to the definition

of the word 'attested' in relation to an instrument, means and

shall be deemed always to have meant attested by two or more

witnesses each of whom has seen the executant sign or affix

his mark to the instrument, or has seen some other person sign

the instrument in the presence and by the direction of the

executant, or has received from the executant a personal

acknowledgement of his signature or mark, or of the signature

of such other person, and each of whom have signed the

instrument in the presence of the executant; but it shall not be

necessary that more than one of such witnesses shall have

been present at the same time, and no particular form of

attestation shall be necessary.


      18.   Learned counsel placed reliance on the decision of

the Hon'ble Apex Court in M Srikanth Vs State of Telangana
                                          - 20 -
                                                      NC: 2024:KHC:35865
                                                  CRL.P No. 8939 of 2018
                                              C/W CRL.P No. 6007 of 2015
                                                  CRL.P No. 7789 of 2015
                                                          AND 3 OTHERS


and another3, in support of his contention that no offence of

cheating, forgery could be made out against accused No.2, who

has only attested the document, that too, when civil suit is

pending for consideration regarding the genuineness of the

documents.           No intention or ill-will could be imputed against

accused No.2 in signing the documents as a witness.


          19.     He also placed reliance on the decision of the co-

ordinate Bench of this Court in Rajesh Vs State of Karnataka

and another4, to contend that the attesting witness was

neither a beneficiary nor the executant of the document, the

allegation of fraud and forgery was against the person who got

the documents executed who was the beneficiary under the

same.         Under such circumstances, the criminal proceedings

against accused No.2 cannot be proceeded with. Accordingly,

he prays for allowing the petition and to quash the criminal

proceedings against accused No.2.


          20.     Learned counsel for accused Nos.5 and 6 adopted

the contention taken by the learned counsel for accused No.2

and prayed for allowing the petitions.

3
    (2019) 10 SCC 373
4
    Crl.P.No.100659/2023 DD 14.09.2023
                              - 21 -
                                            NC: 2024:KHC:35865
                                      CRL.P No. 8939 of 2018
                                  C/W CRL.P No. 6007 of 2015
                                      CRL.P No. 7789 of 2015
                                              AND 3 OTHERS




     21.   Per contra, learned High Court Government Pleader

for respondent No.1 opposing the petitions submitted that

specific allegations are made by the informants against accused

No.1 that he had stolen the securities, forged the signatures of

the informants, concocted the documents with an intention to

make wrongful gain. It is alleged against accused No.2 that he

was the legal advisor and even after knowing fully well about

the consequences, attested the forged documents.      Similarly,

accused Nos.5 and 6 have also attested the documents

knowing fully well about its origin, thereby, the accused have

committed the offences.


     22.   Learned High Court Government Pleader further

submitted that a notice was issued to accused No.1, who is the

custodian of the original documents, by the Investigating

Officer, summoning to produce the original documents.       But

accused No.1 avoided production of original documents and

produced only the attested copies. Those copies were sent for

scientific examination and the FSL report is received by the

Investigating Officer, which clearly states that the signatures
                              - 22 -
                                            NC: 2024:KHC:35865
                                      CRL.P No. 8939 of 2018
                                  C/W CRL.P No. 6007 of 2015
                                      CRL.P No. 7789 of 2015
                                              AND 3 OTHERS


on the disputed documents are forged and a specific findings is

recorded that, it is accused No.1 who has done the signatures.

This report and the opinion of the expert prima facie discloses

commission of the offences by accused No.1 in collusion with

other accused.


     23.   Learned High Court Government Pleader further

submitted that the decisions relied on by the learned counsel

for accused No.2 are not applicable to the facts of the present

case, as the same were rendered under different set of facts.

In those cases, the accused have not attested the forged

documents, but it was alleged that they were the attesting

witnesses to the subsequent documents, which were executed

based on the forged documents.        Under such circumstances,

the criminal proceedings against the attesting witnesses were

came to be dropped. But in the present case, the materials on

record disclose that, it was accused Nos.2 to 6 who have

subscribed their signatures as attesting witnesses to the forged

documents and hence they are also equally liable along with

accused No.1.
                                       - 23 -
                                                      NC: 2024:KHC:35865
                                                 CRL.P No. 8939 of 2018
                                             C/W CRL.P No. 6007 of 2015
                                                 CRL.P No. 7789 of 2015
                                                         AND 3 OTHERS


          24.     Learned High Court Government Pleader further

submitted that even though the suit OS No.3243 of 2017 is

pending consideration before the Civil Court in respect of the

very same disputed documents, the same cannot be a ground

to quash the criminal proceedings initiated against the accused.

She placed reliance on the decision of the Hon'ble Apex Court in

K G Premshanker Vs Inspector of Police and another5, to

contend that similar contention was raised before the Hon'ble

Apex Court seeking to quash the criminal proceedings, as civil

suit      was     pending    before    the     competent   court   of   civil

jurisdiction.         The Hon'ble Apex Court referring to its earlier

decisions, categorically held that, if the criminal case and civil

proceedings are for the same cause, the judgment of the Civil

Court would be relevant if any of the conditions of Sections 40

to 43 of Evidence Act are satisfied.             It also categorically held

that it cannot be said that the same would be conclusive proof.

It further held that there cannot be any hard and fast rule that

could be laid down and that possibility of conflicting decision in

civil and criminal courts is a relevant consideration for seeking

quashing of criminal proceedings.

5
    (2002) 8 SCC 87
                                          - 24 -
                                                      NC: 2024:KHC:35865
                                                  CRL.P No. 8939 of 2018
                                              C/W CRL.P No. 6007 of 2015
                                                  CRL.P No. 7789 of 2015
                                                          AND 3 OTHERS


          25.     Learned High Court Government Pleader submitted

that the Hon'ble Apex Court has also referred to its earlier

decision in Karam Chand Ganga Prasad Vs Union of India6

and held that general observations made in the said case are

under the facts and circumstances of that case and that the

Court was not required to consider the earlier decision of the

Constitution Bench in M S Sheriff Vs State of Madras7, as

well as Sections 40 to 43 of the Evidence Act.              Learned High

Court Government Pleader submitted that the Hon'ble Apex

Court categorically held that the civil and criminal proceedings

are required to be decided on the evidence, which may be

brought on record by the parties and refused to quash the

criminal proceedings.


          26.     Learned High Court Government Pleader also placed

reliance on the decision of the co-ordinate Bench of this Court

in Smt Vanitha and another Vs State of Karnataka and

another8, in support of her contention that the facts of the

case may give rise to setting of civil and the criminal law into

motion. Merely because, the issue projected as civil in nature,

6
    (1970) 3 SCC 694
7
    AIR 1945 SC 397
8
    Crl.p.5522/2024 d.d.on 05.07.2024.
                                    - 25 -
                                                NC: 2024:KHC:35865
                                            CRL.P No. 8939 of 2018
                                        C/W CRL.P No. 6007 of 2015
                                            CRL.P No. 7789 of 2015
                                                    AND 3 OTHERS


the criminal proceedings initiated is not liable to be quashed.

Learned High Court Government Pleader submitted that the co-

ordinate Bench of this Court referred to various decisions of the

Hon'ble Apex Court to form an opinion that when prima facie

materials are placed before the Court to substantiate forging of

documents and taking benefit out of the same, the criminal

proceedings cannot be quashed on the ground that the civil suit

is pending consideration on similar set of facts.


          27.    Learned High Court Government Pleader also placed

reliance on the decision of the co-ordinate Bench of this Court

in Balaji Trading Company and Others Vs Saifulla Khan

Gafarkhan Savukar and another9, to support her contention

that the Court after referring to the decision of the Constitution

Bench in M S Sheriff (supra), recorded a categorical finding

that the         criminal   proceedings cannot be   stalled, merely

because, the civil suit is pending with reference to same set of

documents. However, it has observed that it is not a hard and

fast rule that both the cases can continue together, but for

special consideration and on any peculiar circumstances, if the

civil case or the criminal proceedings which are so near for
9
    ILR 2017 KAR 4397
                                  - 26 -
                                                   NC: 2024:KHC:35865
                                             CRL.P No. 8939 of 2018
                                         C/W CRL.P No. 6007 of 2015
                                             CRL.P No. 7789 of 2015
                                                     AND 3 OTHERS


disposal and a ground is made out, the Civil Court can stay its

proceedings till the criminal proceedings are concluded or vice

versa, as the case may be.           Therefore, learned High Court

Government Pleader contended that simply because the civil

suit seeking declaration in respect of the same documents is

pending consideration, the criminal proceedings cannot be

quashed. Accordingly, she prays for dismissal of the petitions.


      28.    Learned counsel for respondent No.2 adopting the

contentions raised by learned High Court Government Pleader

submitted that specific allegations are made regarding forgery

and concoction of the documents by criminally conspiring

together. After accused No.1 losing his battle before CLB,

before this Court and also before Hon'ble Apex Court, has filed

the   suit   deliberately   to   stall    the   criminal   liability.   The

Investigating Officer has completed investigation and filed the

charge sheet. Specific overt act is alleged against each of the

accused on the basis of the statements of the witnesses. The

report from the handwriting expert was received in the year

2015 i.e., before the decision of the co-ordinate Bench of this

Court in Ramachandra (supra).             The report of the scientific
                                - 27 -
                                             NC: 2024:KHC:35865
                                        CRL.P No. 8939 of 2018
                                    C/W CRL.P No. 6007 of 2015
                                        CRL.P No. 7789 of 2015
                                                AND 3 OTHERS


expert discloses that forgery of the documents was by accused

No.1.     Moreover, the Investigating Officer has sought for

permission to conduct further investigation under Section

173(8) of Cr.P.C. When sufficient materials are placed before

the Court to consider the offences as alleged, the petitions are

liable to be dismissed.   Accordingly, he prays for dismissal of

the petitions.


        29.   In view of the rival contentions urged by learned

counsel for both the parties, the point that would arise for my

consideration is:


              "Whether the petitioners have made out any
        grounds to set aside the order dated 07.08.2015
        taking cognizance of the offences alleged and to
        quash the criminal proceedings initiated against
        them?"

        My answer to the above point is in the 'Negative' for the

following:


                               REASONS


        30.   Respondent No.2 in Criminal Petition Nos.7789 of

2015, 8938 of 2018 and 6007 of 2015 as the first informant
                                 - 28 -
                                               NC: 2024:KHC:35865
                                          CRL.P No. 8939 of 2018
                                      C/W CRL.P No. 6007 of 2015
                                          CRL.P No. 7789 of 2015
                                                  AND 3 OTHERS


filed   the   complaint   alleging   commission   of   the   offences

punishable under Sections 403, 420, 467, 468, 474 and 120-B

of IPC. It is the allegation made by the informant that he had

received a registered post from accused No.1, in which, he

found certain documents. On going through the documents, the

informant found that 90% of the capital shares held by the

informant and his wife separately were transferred in favour of

accused No.1 and on the basis of the same, he is seeking

transfer of securities in his name. The informant found that the

Xerox copies of the documents produced are fake                  and

concocted documents and it was found that the signatures of

the informant and his wife were forged. The informant stated

that the share certificates belonging to him and his wife were

misplaced and suspected that the accused had found it and

misappropriated the same. Therefore, the informant requested

the police to register the case and to initiate legal action.


        31.   Respondent No.2 in Criminal Petition Nos.7790 of

2015, 8939 of 2018 and 2440 of 2020 being the wife of the

informant in the above referred Criminal Petitions has also filed

similar complaint making similar allegations against accused
                                 - 29 -
                                                 NC: 2024:KHC:35865
                                         CRL.P No. 8939 of 2018
                                     C/W CRL.P No. 6007 of 2015
                                         CRL.P No. 7789 of 2015
                                                 AND 3 OTHERS


No.1.     The police registered the first information in Crime

Nos.143 and 144 of 2015 of Anekal Police Station and

undertook investigation. During investigation, it was found that

accused Nos.2 to 6 have also conspired with accused No.1 and

played major role in forging and concocting the documents.

Therefore, they were also arrayed as accused Nos.2 to 6. After

investigation, the charge sheet came to be filed.


        32.   As per the charge sheet, the valuable share

certificates pertaining to the informants in both the cases were

found missing. With regard to the same, separate police

complaints came to be registered. Accused No.2 was working

as an Advocate and accused No.3 was also knowing about the

affairs of the Company. Taking advantage of dispute between

the family members of the informants, accused No.2 by

misusing his authority as an advocate, stolen the share

certificates belonging to both the informants.


        33.   It is alleged that accused No.1 in collusion with

accused Nos.2 to 6 concocted the share purchase agreement,

MOU     and   Special   Power   of   Attorney,    which   are   dated

29.01.2015, projecting that the documents were executed by
                                 - 30 -
                                                   NC: 2024:KHC:35865
                                         CRL.P No. 8939 of 2018
                                     C/W CRL.P No. 6007 of 2015
                                         CRL.P No. 7789 of 2015
                                                 AND 3 OTHERS


the informants. It is stated that after concocting share purchase

agreement      dated   29.01.2015,       accused    No.1   forged    the

signatures of CWs.1 and 2 as if they have executed the

documents, for which, accused Nos.2 and 4 are the attesting

witnesses. Similarly, accused No.1 concocted MOU dated

29.01.2015 in the names of the informants and forged their

signatures, for which, accused Nos.2 and 5 are the attesting

witnesses. Accused No.1 also concocted Special Power of

Attorney deed dated 29.01.2015 purported to have been

executed by the informants by forging their signatures, for

which, accused Nos.4 and 5 are the attesting witnesses. Thus,

it is the contention of the informants that even though they

have   never     executed    any    of    these     documents    dated

29.01.2015, the accused have concocted the documents and

forged their signatures. Accused Nos.2, 4 and 5 have attested

the forged and concocted documents to state that they have

seen   CWs.1    and    2   subscribing    their    signatures   on   the

documents. It is stated that the accused by making use of

these concocted and forged documents committed cheating by

holding the original documents with them for the purpose of

misappropriating the valuable securities. This act of the
                                   - 31 -
                                                      NC: 2024:KHC:35865
                                            CRL.P No. 8939 of 2018
                                        C/W CRL.P No. 6007 of 2015
                                            CRL.P No. 7789 of 2015
                                                    AND 3 OTHERS


accused is a result of criminal conspiracy between one another

and thereby, they have committed the offences as stated

above.


      34.    It is also alleged that accused No.6 who was also

colluding with other accused concocted financial and tax due

diligence report dated 11.05.2015 to enable accused No.1 to

cheat the informants. In turn, accused No.1 making use of

these concocted and forged documents and the security

transfer forms, sought for entering his name in the securities as

the transferee of the share certificates. It is the specific

contention of the complainant that the stamp duty required for

transfer    of   shares   was    paid      by   accused    No.1    only   on

14.05.2015, even though, the documents styled as share

transfer agreement is dated 29.01.2015.               It is also stated by

the informants that they have never received any amount

towards     consideration   as    referred       to   in   the    concocted

documents.


      35.    It is an admitted fact that accused No.1 approached

CLB seeking transfer of shares in his favour on the basis of

documents referred to above. The CLB directed accused No.1 to
                                      - 32 -
                                                      NC: 2024:KHC:35865
                                              CRL.P No. 8939 of 2018
                                          C/W CRL.P No. 6007 of 2015
                                              CRL.P No. 7789 of 2015
                                                      AND 3 OTHERS


approach the Civil Court having jurisdiction, since execution of

the documents was in serious dispute. The said order passed

by CLB has reached finality, as the Company Appeal preferred

before this Court was disposed off by the Division Bench

upholding the order of CLB. Even the Hon'ble Apex Court has

not interfered with the said order in Special Appeal No.4388 of

2017.


        36.    It is also admitted that accused No.1 has filed the

suit OS No.3243 of 2017 against the informants and others

seeking declaration that those disputed documents dated

29.01.2015 were in fact executed by the informants after

receiving     the    consideration      amount.       The    said   suit   for

declaration is still pending for consideration. Therefore, it is the

contention of the learned counsel for the petitioners that since

the comprehensive suit for declaration with regard to the

disputed documents is pending consideration before the Civil

Court, the criminal proceedings is liable to be quashed.


        37.    Learned counsel for the petitioners placed reliance

on the decision of the Hon'ble Apex Court in M Srikanth

(supra),      in   support   of   his   contention.         The   facts    and
                               - 33 -
                                             NC: 2024:KHC:35865
                                       CRL.P No. 8939 of 2018
                                   C/W CRL.P No. 6007 of 2015
                                       CRL.P No. 7789 of 2015
                                               AND 3 OTHERS


circumstances of the case considered by the Hon'ble Apex

Court was entirely different as the parties to the litigation were

relatives and it is alleged that the Will was concocted by

accused No.1 in the said case, purported to have been

executed by his paternal grandmother, in his favour. Accused

No.1 said to have orally gifted the property and handed over

the possession in favour of the donee. On the basis of these

concocted documents, accused No.1 said to have created a

registered release deed in favour of accused No.4 therein, sub

leased the land in favour of accused No.5.     To the said lease

deed, the other co-accused were the attesting witnesses. Based

on these facts and circumstances, the Hon'ble Apex Court

placing reliance on its earlier decision in State of Haryana Vs

Bhajanlal10, found that the allegations made against the

attesting witnesses cannot amount to an offence as the

registered lease deed, to which, the co-accused are the

attesting witnesses was infact executed by accused No.1, even

though, the same was said to have been executed on the basis

of other forged documents, to which the co-accused are not

parties. Under such circumstances, it was held that the criminal

10
     1992 Supp (1) SCC 335
                                    - 34 -
                                                       NC: 2024:KHC:35865
                                             CRL.P No. 8939 of 2018
                                         C/W CRL.P No. 6007 of 2015
                                             CRL.P No. 7789 of 2015
                                                     AND 3 OTHERS


proceedings initiated against the attesting witnesses to the

lease deed is required to be quashed.


      38.     The facts and circumstances in the present case are

entirely    different.   It   is   the      specific   contention   of   the

complainant in the present case that accused No.1 concocted

share purchase agreement, MOU and Special Power of Attorney

by forging the signatures of the informants and for the said

concocted and forged documents, accused Nos.2, 4 and 5 have

subscribed their signatures as attesting witnesses.


      39.     Section 3 of Transfer of Property Act refers to the

definition of the word 'attested' in relation to an instrument to

mean two or more witnesses each of whom has seen the

executant sign or affix his mark to the instrument, or has seen

some other person sign the instrument in the presence and by

the direction of the executant, or has received from the

executant a personal acknowledgement of his signature or

mark, or of the signature of such other person, and each of

whom have signed the instrument in the presence of the

executant.
                                   - 35 -
                                                     NC: 2024:KHC:35865
                                            CRL.P No. 8939 of 2018
                                        C/W CRL.P No. 6007 of 2015
                                            CRL.P No. 7789 of 2015
                                                    AND 3 OTHERS


     40.     As per the definition, the witness who attest the

signature    is   required   to   see      the   executant    signing   the

instrument and the attesting witness has signed the document

acknowledging the signature of the executant in his presence.

When it is the specific contention of the informants that they

have never signed any of these disputed documents and their

signatures were forged by accused No.1, the question of

accused     Nos.2   to   6   seeing     the      informants   signing   the

documents or subscribing their signatures to those documents

does not arise. If it is to be accepted that the documents were

forged by accused No.1, automatically the other accused who

are the signatories as attesting witnesses are also liable for

their acts of subscribing the signatures, acknowledging the

signatures of the informants found on the disputed documents.

Therefore, the contention of the learned counsel for the

petitioners that accused Nos.2 to 6 are only the attesting

witnesses and they have not committed any offences, cannot

be accepted.


     41.     The other decision relied on by the learned counsel

for the petitioners is Rajesh (supra). The co-ordinate Bench of
                                - 36 -
                                            NC: 2024:KHC:35865
                                        CRL.P No. 8939 of 2018
                                    C/W CRL.P No. 6007 of 2015
                                        CRL.P No. 7789 of 2015
                                                AND 3 OTHERS


this Court considered the facts of the said case, wherein, it is

alleged that accused No.1 and the complainant were relatives

and accused No.1 concocted the GPA deed said to have been

executed by the informant and on the basis of the said

concocted documents, he executed the sale deed to which the

other witnesses have subscribed their signatures as attesting

witnesses. On these facts and circumstances, the co-ordinate

Bench of this Court referring to the decision of the Hon'ble Apex

Court in M Srikanth (supra) held that no offence is made out

against the attesting witnesses to the registered sale deed. But

the same is not applicable to the facts of the present case, for

the reasons discussed above.


      42.   The other contention raised by the learned counsel

for the petitioners is that since the Trial Court has ceased off

the matter, where comprehensive suit for declaration regarding

the disputed document is pending, the criminal proceedings

initiated is liable to be quashed. In this regard, learned High

Court Government Pleader has placed reliance the decision of

the Hon'bel Apex Court in K G Premshanker (supra), wherein,

a similar contention was taken that when a civil suit is pending,
                                   - 37 -
                                                   NC: 2024:KHC:35865
                                           CRL.P No. 8939 of 2018
                                       C/W CRL.P No. 6007 of 2015
                                           CRL.P No. 7789 of 2015
                                                   AND 3 OTHERS


the decision rendered by the Civil Court will prevail and

therefore, criminal case pending against the accused are

required to be quashed.


          43.     The Hon'ble Apex Court considered the facts and

circumstances of the case and after referring to its earlier

decision in Kharkan Vs State of UP11, categorically held that

if the criminal case and the civil proceedings are for the same

cause, the judgment of the Civil Court would be relevant if

conditions of any of Sections 40 to 43 of the Evidence Act are

satisfied. But it cannot be said that the same would be

conclusive, except as provided in Section 41, which provides

that the judgment would be the conclusive proof of what is

stated therein. Therefore, the Hon'ble Apex Court held that in

each and every case, the first question which would require

consideration is - whether the judgment, order or decree is

relevant, if relevant - its effect.        It also held that it may be

relevant for a limited purpose, such as motive, or as a fact in

issue, which would depend upon facts of each case. The Hon'ble

Apex Court also made it clear that there is no hard and fast rule

that can be laid down that possibility of conflicting decisions in
11
     AIR 1965 SC 83
                               - 38 -
                                            NC: 2024:KHC:35865
                                       CRL.P No. 8939 of 2018
                                   C/W CRL.P No. 6007 of 2015
                                       CRL.P No. 7789 of 2015
                                               AND 3 OTHERS


the Civil and Criminal Court is a relevant consideration for

quashing the criminal proceedings. Accordingly, it is held that

both civil and criminal proceedings are required to be decided

on merits on the basis of the evidence that are placed on

record.


      44.   Learned High Court Government Pleader also places

reliance on the decision in Smt Vanitha (supra), where the co-

ordinate Bench of this Court referring to various decisions of

the Hon'ble Apex Court on the subject formed an opinion that

when prima facie materials are placed before the Court to

constitute the offence of forgery of the documents, simply

because a civil suit is also pending consideration in respect of

the same document, it will not be a ground to quash the

criminal proceedings.


      45.   Learned High Court Government Pleader also places

reliance on the decision of the co-ordinate Bench of this Court

in Balaji Trading Company (supra), where the Court has

discussed at length about the effect of initiating both civil and

criminal proceedings in respect of the documents which are
                              - 39 -
                                            NC: 2024:KHC:35865
                                      CRL.P No. 8939 of 2018
                                  C/W CRL.P No. 6007 of 2015
                                      CRL.P No. 7789 of 2015
                                              AND 3 OTHERS


alleged to be forged or concocted and held in paragraph 13 as

under:


           "13. The second ground urged before this
     Court by the Learned Counsel for the petitioners is
     that, when the Appellate (Civil) Court is ceased of
     the matter and the Trial (Civil) Court has given its
     opinion that Exs.D1 to D10 are forged documents,
     but it failed to refer the complaint to the competent
     Court and further an appeal is already pending
     before the First Appellate Court, until the disposal of
     the civil matter, criminal case cannot be launched or
     proceeded with. This argument is also in my opinion,
     not tenable as the proceedings before the Civil Court
     and Criminal Court are altogether different. It is
     evident from the legal principles that the documents
     which are produced before the Civil Court can be
     proved to be forged by means of preponderance of
     probabilities, wherein such offences have to be
     proved with reference to the documents before the
     Criminal Court beyond reasonable doubt. Therefore,
     more responsibility is casted upon the complainant
     to prove that those documents are forged, in a
     Criminal case and in such an eventuality, the
     accused will get sufficient opportunity to question
     the said disputed documents. Further, added to that,
     this particular point raised by the Learned Counsel is
                          - 40 -
                                          NC: 2024:KHC:35865
                                    CRL.P No. 8939 of 2018
                                C/W CRL.P No. 6007 of 2015
                                    CRL.P No. 7789 of 2015
                                            AND 3 OTHERS


also considered by the Hon'ble Apex Court in the
above said decision at Paras-32 of the judgment of
the Hon'ble Apex Court referred to supra after
considering its previous judgment in M.S. Sheriff Vs.
State Of Madras, wherein it has laid down the
principles, which reads as under:-

      "32.Coming to the last contention that an
effort should be made to avoid conflict of findings
between the civil and criminal Courts, it is necessary
to point out that the standard of proof required in
the two proceedings are entirely different. Civil cases
are decided on the basis of preponderance of
evidence while in a criminal case the entire burden
lies on the prosecution and proof beyond reasonable
doubt has to be given. There is neither any statutory
provision nor any legal principle that the findings
recorded in one proceeding may be treated as final
or binding in the other, as both the cases have to be
decided on the basis of the evidence adduced
therein. While examining a similar contention in an
appeal against an order directing filing of a complaint
under Section   476 of    old     Code,   the   following
observations made by a Constitution Bench in M.S.
Sheriff vs. State of Madras AIR 1954 SC 397 give a
complete answer to the problem posed :
                           - 41 -
                                            NC: 2024:KHC:35865
                                   CRL.P No. 8939 of 2018
                               C/W CRL.P No. 6007 of 2015
                                   CRL.P No. 7789 of 2015
                                           AND 3 OTHERS


      "(15) As between the civil and the criminal
proceedings we are of the opinion that the criminal
matters should be given precedence. There is some
difference of opinion in the High Courts of India on
this point. No hard and fast rule can be laid down but
we do not consider that the possibility of conflicting
decisions in the civil and criminal Courts is a relevant
consideration. The law envisages such an eventuality
when it expressly refrains from making the decision
of one Court binding on the other, or even relevant,
except for certain limited purposes, such as sentence
or damages. The only relevant consideration here is
the likelihood of embarrassment.


      (16) Another factor which weighs with us is
that a civil suit often drags on for years and it is
undesirable that a criminal prosecution should wait
till everybody concerned has forgotten all about the
crime. The public interests demand that criminal
justice should be swift and sure; that the guilty
should be punished while the events are still fresh in
the public mind and that the innocent should be
absolved as early as is consistent with a fair and
impartial   trial.   Another       reason   is   that   it   is
undesirable to let things slide till memories have
grown too dim to trust.
                                    - 42 -
                                                      NC: 2024:KHC:35865
                                            CRL.P No. 8939 of 2018
                                        C/W CRL.P No. 6007 of 2015
                                            CRL.P No. 7789 of 2015
                                                    AND 3 OTHERS


             This, however, is not a hard and fast rule.
      Special considerations obtaining in any particular
      case might make some other course more expedient
      and just. For example, the civil case or the other
      criminal proceeding may be so near its end as to
      make it inexpedient to stay it in order to give
      precedence to a prosecution ordered under S. 476.
      But in this case we are of the view that the civil suits
      should be stayed till the criminal proceedings have
      finished."


             From the above, it is very clear that the
      criminal     proceedings     cannot     be      stalled    merely
      because the civil suit is also pending with reference
      to those documents. However, it is made clear that
      there is no hard-and-fast rule that both the cases
      can continue together, but for special consideration
      and on any special circumstances, if the civil case
      and the criminal proceedings which are so near for
      disposal, and a ground is made out to stay, either of
      the    proceedings     in    such     an     eventuality,     the
      concerned civil court can stay its proceedings, till the
      criminal proceedings are finished or vice versa as the
      case   may     be    under     the    special     and     peculiar
      circumstances of the case."


      In view of the above, it is held that the bar under Section

195(1)(b)(ii) of Cr.P.C. is not at all attracted to the facts of the
                              - 43 -
                                             NC: 2024:KHC:35865
                                      CRL.P No. 8939 of 2018
                                  C/W CRL.P No. 6007 of 2015
                                      CRL.P No. 7789 of 2015
                                              AND 3 OTHERS


said case and accordingly, the petition seeking quashing of the

criminal proceedings came to be dismissed.


     46.   It is the specific contention of the learned High

Court Government Pleader that the disputed documents were

referred for scientific examination and the report of the expert

was obtained by the Investigating Officer before filing the

chargesheet. A copy of the FSL report is produced for perusal of

the Court. The handwriting expert after verifying the admitted

and disputed signatures found on the documents, formed an

opinion, which reads as under:


           "All the admitted and disputed signatures
     are found similar and are executed by one and
     the same person and are found sufficient for the
     purpose of scientific examination and comparison
     for advanced electronic analysis."



     47.   Thus, it is the case of the prosecution that, prima

facie, the disputed documents does not bear the signatures of

the informants. But on the other hand, the disputed signatures

found on the documents were made by accused No.1.         When

such clinching prima facie materials are placed before the
                                      - 44 -
                                                        NC: 2024:KHC:35865
                                               CRL.P No. 8939 of 2018
                                           C/W CRL.P No. 6007 of 2015
                                               CRL.P No. 7789 of 2015
                                                       AND 3 OTHERS


Court, I do not find any justification for seeking quashing of the

criminal proceedings by the accused.


      48.     Learned counsel for the petitioners placed reliance

on the decision of this Court in Ramachandra (supra), to

contend that since the disputed documents were referred for

scientific examination to a private lab, which was deprecated by

this Court and hence, the petition is liable to be allowed. The

co-ordinate Bench of this Court has referred the petition

seeking quashing of the order taking cognizance for the offence

considering     that    initially,   'B'      report   was    filed    by   the

Investigating Officer and later, the 'B' report was rejected and

cognizance was taken by the learned Magistrate. It was noticed

that there was a procedural lapse on the part of the learned

Magistrate, while taking cognizance of the offence. It is

observed that the police appears to be partisan in supporting

the   accused     and     the    investigation         was   not      conducted

dispassionately. Under such circumstances, the Court observed

that there is serious error in referring the disputed documents

for verification to private laboratory instead of sending it to

forensic laboratory run by the Government.
                                - 45 -
                                            NC: 2024:KHC:35865
                                        CRL.P No. 8939 of 2018
                                    C/W CRL.P No. 6007 of 2015
                                        CRL.P No. 7789 of 2015
                                                AND 3 OTHERS




      49.   In the present case, no such contentions were

raised till date. Even if the accused takes a stand regarding

authenticity of the FSL report issued by the private laboratory,

they are free to take the same before the Trial Court for any

justifiable cause. But it cannot be held that the report

submitted by any private laboratory is to be binned without

considering the same. There must be strong reasons either to

reject or to disbelieve such FSL report. We are all aware of the

number of Forensic Laboratory set up by the Government and

its conditions in the State in particular, and in the Country in

general. Under such circumstances, the contention taken by the

learned counsel for the petitioners that the FSL report

submitted by the private laboratory is to be ignored do not

sound reasons to this Court. I do not find any justification to

reject the FSL report at this stage.


      50.   In view of the discussions held above, I do not find

any merits in the contention raised by the petitioners and

hence the petitions are liable to be dismissed.   Accordingly, I
                                - 46 -
                                                NC: 2024:KHC:35865
                                        CRL.P No. 8939 of 2018
                                    C/W CRL.P No. 6007 of 2015
                                        CRL.P No. 7789 of 2015
                                                AND 3 OTHERS


answer the above point in the Negative and proceed to pass the

following:


                                ORDER

The Criminal petitions are dismissed.

Sd/-

(M.G. UMA) JUDGE

*bgn/-

CT:VS

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter