Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bibhuranjan Kar vs Omprakash Shivhare
2023 Latest Caselaw 17171 MP

Citation : 2023 Latest Caselaw 17171 MP
Judgement Date : 16 October, 2023

Madhya Pradesh High Court
Bibhuranjan Kar vs Omprakash Shivhare on 16 October, 2023
Author: Sanjeev S Kalgaonkar
                                        1



    IN THE HIGH COURT OF MADHYA PRADESH
                             AT G WA L I O R
                                    BEFORE
    HON'BLE SHRI JUSTICE SANJEEV S. KALGAONKAR

    MISCELLANEOUS CRIMINAL CASE NO. 19576 of 2018

 BETWEEN:-
 BIBHURANJAN KAR SON OF SHRI NIRANJAN
 CHANDRA KAR, AGE-59 YEARS, OCCUPATION-
 SERVICE, D.M.L.R.O. COMPLIANCE   OFFICER,
 CIRCLE OFFICE, PUNJAB NATIONAL BANK
 GWALIOR, OFFICER ADDRESS - CIRCLE OFFICE
 PUNJAB NATIONAL BANK GWALIOR (MADHYA
 PRADESH)
                                                                  .....PETITIONER
 (SHRI VIVEK KUMAR MISHRA- ADVOCATE FOR PETITIONER)

 AND
 OMPRAKASH SHIVHARE, SON OF LATE SHRI
 DAYARAM SHIVHARE, AGE 50 YEARS, OCCUPATION-
 BUSINESS, RESIDENT OF UNNAV ROAD, NEAR
 HANUMAN TEMPLE OF GANJI DATIA, DISTRICT
 DATIA (MADHYA PRADESH)
                                                                 .....RESPONDENT
 (SHRI ANOOP KUMAR GUPTA WITH SHRI UPENDRA YADAV-
 ADVOCATEES FOR RESPONDENT)
-------------------------------------------------------------------------------------
                 Reserved on                  :       05-09- 2023
               Pronounced on                  :       16 -10-2023
-------------------------------------------------------------------------------------
       This petition having been heard and reserved for order, coming
on for pronouncement this day, Justice Sanjeev S. Kalgaonkar
pronounced the following:
                                     ORDER

This petition under Section 482 read with Section 483 of CrPC has been filed assailing the order dated 27-03-2018 passed by Shri Nisar Ahmad,Chief Judicial Magistrate, Datia in Unregistered Criminal Complaint whereby, the learned Chief Judicial Magistrate has directed to take cognizance against petitioner and other co-accused for offence punishable under Sections 166, 294, 451, 182, 506-B, 211 r/w Sections 34 and 149 of IPC.

(2) The petition, in brief, states as under:-

(I) Abhishek Shivhare, son of respondent- Omprakash Shivhare had taken loan from Punjab National Bank, Branch Gandhi Road, Datia as Proprietor of M/s. Anamaya Pet India by mortgaging his property ad-measuring 800 sq. ft with the bank.

(II) Abhishek Shivhare, in order to secure the loan submitted forged and frivolous documents and failed to repay the loan amount.

(III) Petitioner Bibhuranjan Kar was working as LDM in in Punjab National Bank. After scrutiny of loan transaction, it was found that Abhishek Shivhare in collusion with the Bank Officers embezzled the loan amount, therefore, an FIR was lodged by Senior Manager, Arvind Kumar Gupta against Abhishek Shivhare, his father Omprakash Shivhare (complainant) and Bank Officers for offence punishable under Sections 420, 467, 468, 471, 120-B of IPC. The Police Station Kotwali, District Datia registered FIR at Crime No.38 of 2015 on 09-02-2015 against Abhishek Shivhare, his father Omprakash Shivhare and four others.

(IV) After investigation, Final Report was submitted before the Court. The case was committed to the Sessions Court for its trial. On completion of trial, Abhishek Shivhare was convicted and complainant Omprakash Shivhare was acquitted vide judgment dated 25-05-2017. The Punjab National Bank filed a leave to appeal against the judgment of acquittal in favour of Omprakash Shivhare, before the High Court (MCRC No.527 of 2018) and for enhancing the punishment of complainant Abhishek Shivhare in Criminal Revision No.76 of 2018. Abhishek Shivhare filed Criminal Appeal No.709 of 2017 challenging the conviction.

(V) As Abhishek Shivhare failed to repay the loan amount, proceeding under the provisions of Secularization and Reconstruction of Financial Assets and Enforcement of Security Interest Act [hereinafter referred to as '' SARFAESI Act, 2002''] was initiated against him. Arvind Kumar Gupta, the then Senior Manager of Punjab National Bank, Branch Gandhi Road, Datia took possession of the mortgaged property area 800 sq.ft. in compliance with due process.

(VI) Thereafter, auction proceeding was conducted and the Punjab National Bank issued sale certificate in favour of Rakesh Kumar Sundarani and hand-over possession of mortgaged property ad-measuring 800 sq.ft. to the auction purchaser Rakesh Kumar Sundarani on 06-07-2015.

(VII) Accused Abhishek Shivhare and Omprakash Shivhare (in

Crime No.38 of 2015) submitted an application before the

learned CJM, Datia (the Committal Court) for stay of auction proceeding. An ex parte stay was granted vide order dated 02- 07-2015. Omprakash Shivhare gave information of stay order to Bank on 09-07-2015. Prior to receipt of information, sale certificate was already issued in favour of Rakesh Kumar Sundarani on 06-07-2015 and possession of the mortgaged property was handed over. Accordingly, the Bank gave intimation to the Committal Court. The Committal Court directed to lock the premises vide order 16-07-2015.

(VIII) The Punjab National Bank preferred a revision against the order dated 02-07-2015 before the Sessions Court, which was dismissed. Thereafter, the Bank preferred a petition under Section 482 of CrPC before the High Court , which was allowed vide order dated 18-03-2016 passed in MCRC No. 1231 of 2016.

(IX) Respondent- complainant Omprakash Shivhare filed a complaint dated 18-02-2017 before CJM, Datia against the petitioner and other Officers of the Bank. Omprakash Shivhare filed an application under Section 310 of CrPC seeking local inspection of land which had been mortgaged by Abhishek Shivhare with the Bank. Learned trial Court allowed the application and learned CJM made the inspection himself. The Punjab National Bank challenged the inspection report before the learned Sessions Judge in revision but the same was dismissed on 26-12-2017. The Bank filed a petition under Section 482 of CrPC challenging the said orders in MCRC

No.1664 of 2018. The High Court dismissed the petition but clarified that the inspection report will not be treated as evidence against the Bank.

(X) Complainant- Omprakash Shivhare also filed Contempt Petition No. 926 of 2017 before the High Court. The said contempt proceeding was dismissed as withdrawn.

(XI) Learned trial Court, on the basis of statement of complainant and witness recorded under Sections 200 and 202 of CrPC took cognizance for offence punishable under Sections 166, 294, 451, 182, 506-B and 211 read with Sections 34 and 149 of IPC against petitioner and co-accused.

(3) Feeling aggrieved by the impugned order dated 27-03-2018, this petition under Section 482 of CrPC is filed assailing the order on the following grounds:-

(I) The impugned order is manifestly illegal and arbitrary. It is an abuse of process of law. The complaint case is the counterblast to the legal proceedings under the SARFAESI Act. Section 32 of SARFAESI Act provides for protection to the Bank Officers. Learned trial Court has taken cognizance ignoring this legal aspect.

(II) Petitioner Bibhuranjan Kar has assumed charge of LDM, Datia on 13-04-2015 Petitioner was not present at the time of incident. He did not participate in the proceedings under the SARFAESI Act. The petitioner is involved in the complaint for the reason that criminal proceeding has been registered against the complainant and his son by his Bank.

(III) No offence under Section 182 or Section 211 of IPC is made out against the petitioner. Proceeding under Section 182 of IPC cannot be initiated by the private complainant. The Magistrate cannot take cognizance of offence under Section 211 of IPC in view of bar under Section 195(1)(b) of CrPC. Learned Trial Court without applying judicial mind, has taken cognizance of the aforesaid offence.

(IV) As per the complaint, the incident took place on 18- 06-2014 but the cognizance was taken on 27-03-2018 after lapse of period of limitation prescribed under Section 468 of CrPC. Further, the ingredients of offence punishable under Sections 294, 451, 506 of IPC are not made out.

(4) On aforementioned grounds, it is requested that the impugned order dated 27-03-2018 passed by learned Chief Judicial Magistrate, Datia in Unregistered Criminal Case and consequential proceedings in Case No.193 of 2018 (RCT) pending before the learned Chief Judicial Magistrate, Datia be set aside.

(5) Per contra, learned counsel for the State opposes the application and submits that learned Judicial Magistrate after due application of mind proceeded to issue process against the revision petitioner. Learned Judicial Magistrate has not committed any error in the impugned order.

(6) Learned counsel for the respondent submits that the impugned order does not suffer from any illegality, irregularity or impropriety. Learned Judicial Magistrate on the basis of statement of complainant recorded under Section 200 of Cr.P.C. and statement of witness

recorded under Section 202 of Cr.P.C. has taken cognizance of the alleged offence. The cognizance is taken after due compliance of the process and application of Judicial mind on the material available on record, therefore, no interference is called for in exercise of inherent powers.

(7) Learned counsel further contends that the efficacious relief of revision is available to the petitioner, therefore, this petition under Section 482 of Cr.P.C. is not maintainable.

(8) Learned counsel for the petitioner relying on the judgments of Prabhu Chawla vs. State of Rajasthan AIR 2016 SC 4245, Pepsi Foods Ltd. Vs Special Judicial Magistrate 1998 5 SCC 749, IRIS Computers Ltd. Vs Askari Infotech Pvt. Ltd. 2015 14 SCC 399 and Devendra Kishan Lal Dagalia Vs. Dwarkesh Diamonds Pvt. Ltd. 2014 2 SCC 246 submits that if the Magistrate has erroneously issued process to the accused, remedy available to recall the process lies under Section 482 of Cr.P.C. only. Availability of alternate remedy of revision under Section 397 of CrPC cannot by itself be a ground to dismiss petition under Section 482 of Cr.P.C. The contention of revision-petitioner has substance this petition under Section 482 of Cr.P.C. is maintainable against the impugned order of learned CJM issuing the process against the revision-petitioner.

(9) Heard both the parties and perused the record.

(10) In case of State of Haryana v. BhajanLal, 1992 Supp (1) SCC 335, the Supreme Court laid down the principles for the exercise of the jurisdiction by the High Court in exercise of its powers under Section 482 CrPC to quash an FIR and observed :

"102. In the backdrop of the interpretation of the various relevant provisions of the Code under Chapter XIV and of the principles of law enunciated by this Court in a series of decisions relating to the exercise of the extraordinary power under Article 226 or the inherent powers under Section 482 CrPC which we have extracted and reproduced above, we give the following categories of cases by way of illustration wherein such power could be exercised either to prevent abuse of the process of any court or otherwise to secure the ends of justice, though it may not be possible to lay down any precise, clearly defined and sufficiently channelised and inflexible guidelines or rigid formulae and to give an exhaustive list of myriad kinds of cases wherein such power should be exercised. (1) Where the allegations made in the first information report or the complaint, even if they are taken at their face value and accepted in their entirety do not prima facie constitute any offence or make out a case against the accused.

(2) Where the allegations in the first information report and other materials, if any, accompanying the FIR do not disclose a cognizable offence, justifying an investigation by police officers under Section 156(1) CrPC except under an order of a Magistrate within the purview of Section 155(2) CrPC.

(3) Where the uncontroverted allegations made in the FIR or complaint and the evidence collected in support of the same do not disclose the commission of any offence and make out a case against the accused.

(4) Where, the allegations in the FIR do not constitute a cognizable offence but constitute only a non-cognizable offence, no investigation is permitted by a police officer without an order of a Magistrate as contemplated under Section 155(2) CrPC.

(5) Where the allegations made in the FIR or complaint are so absurd and inherently improbable on the basis of which no prudent person can ever reach a just conclusion that there is sufficient ground for proceeding against the accused. (6) Where there is an express legal bar engrafted in any of the provisions of the Code or the Act concerned (under

which a criminal proceeding is instituted) to the institution and continuance of the proceedings and/or where there is a specific provision in the Code or the concerned Act, providing efficacious redress for the grievance of the aggrieved party.

(7) Where a criminal proceeding is manifestly attended with mala fide and/or where the proceeding is maliciously instituted with an ulterior motive for wreaking vengeance on the accused and with a view to spite him due to private and personal grudge."

(11) Perused the complaint, the statement of complainant recorded

under Section 200 of Cr.P.C. statement of witnesses recorded under

Section 202 of CrPC, the impugned order and the material available on

record.

(12) The Supreme Court in the case of Rajiv Thapar v. Madan Lal

Kapoor, (2013) 3 SCC 330, laid down the steps to be followed for

exercise of jurisdiction under Section 482 of Cr.P.C, regarding

quashment of proceedings as under:-

''29. The issue being examined in the instant case is the jurisdiction of the High Court under Section 482 CrPC, if it chooses to quash the initiation of the prosecution against an accused at the stage of issuing process, or at the stage of committal, or even at the stage of framing of charges. These are all stages before the commencement of the actual trial.

The same parameters would naturally be available for later stages as well. The power vested in the High Court under Section 482 CrPC, at the stages referred to hereinabove, would have far-reaching consequences inasmuch as it would negate the prosecution's/complainant's case without allowing the prosecution/complainant to lead evidence. Such a

determination must always be rendered with caution, care and circumspection. To invoke its inherent jurisdiction under Section 482 CrPC the High Court has to be fully satisfied that the material produced by the accused is such that would lead to the conclusion that his/their defence is based on sound, reasonable, and indubitable facts; the material produced is such as would rule out and displace the assertions contained in the charges levelled against the accused; and the material produced is such as would clearly reject and overrule the veracity of the allegations contained in the accusations levelled by the prosecution/complainant. It should be sufficient to rule out, reject and discard the accusations levelled by the prosecution/complainant, without the necessity of recording any evidence. For this the material relied upon by the defence should not have been refuted, or alternatively, cannot be justifiably refuted, being material of sterling and impeccable quality. The material relied upon by the accused should be such as would persuade a reasonable person to dismiss and condemn the actual basis of the accusations as false. In such a situation, the judicial conscience of the High Court would persuade it to exercise its power under Section 482 CrPC to quash such criminal proceedings, for that would prevent abuse of process of the court, and secure the ends of justice.

30. Based on the factors canvassed in the foregoing paragraphs, we would delineate the following steps to determine the veracity of a prayer for quashment raised by an accused by invoking the power vested in the High Court under Section 482 CrPC:

30.1. Step one: whether the material relied upon by the accused is sound, reasonable, and indubitable i.e. the material is of sterling and impeccable quality? 30.2. Step two: whether the material relied upon by the accused would rule out the assertions contained in the charges levelled against the accused i.e. the material is sufficient to reject and overrule the factual assertions contained in the complaint i.e. the material is such as would persuade a reasonable person to dismiss and condemn the factual basis of the accusations as false? 30.3. Step three: whether the material relied upon by the

accused has not been refuted by the prosecution/complainant; and/or the material is such that it cannot be justifiably refuted by the prosecution/complainant?

30.4. Step four: whether proceeding with the trial would result in an abuse of process of the court, and would not serve the ends of justice?

30.5. If the answer to all the steps is in the affirmative, the judicial conscience of the High Court should persuade it to quash such criminal proceedings in exercise of power vested in it under Section 482 CrPC. Such exercise of power, besides doing justice to the accused, would save precious court time, which would otherwise be wasted in holding such a trial (as well as proceedings arising therefrom) specially when it is clear that the same would not conclude in the conviction of the accused.''

(13) Learned Magistrate has directed issuance of process against the

petitioner for the offence punishable under Sections 166, 294, 451,

182, 506-B and 211 r/w Sections 34 and 149 of IPC. Learned CJM

relied upon the statements of complainant Omprakash Shivhare and

witnesses Sukhnandan and Kundan Kamariya as well as the spot

inspection report under Section 310 of Cr.P.C.

(14) In case of Pepsi Foods Ltd. Vs Special Judicial Magistrate

1998 5 SCC 749 of Para 28 reads as under:-

Summoning of an accused in a criminal case is a serious matter. Criminal law cannot be set into motion as a matter of course. it is not that the complainant has to bring only two witnesses to support his allegations in the complaint to have the criminal law set into motion. The order of the magistrate summoning the accused must reflect that he has applied his mind to the facts of the case and the law applicable thereto. He has to examine the nature of allegations made in the

complaint and the evidence both oral and documentary in support thereof and would that be sufficient for the complainant to succeed in bringing charge home to the accused. It is not that the Magistrate is a silent spectator at the time of recording of preliminary evidence before summoning of the accused. Magistrate has to carefully scrutinise the evidence brought on record and may even himself put questions to the complainant and his witnesses to elicit answers to find out the truthfulness of the allegations or otherwise and then examine if any offence is prima facie committed by all or any of the accused.

(15) The factual scenario of case in hand is examined in the light of

aforementioned proposition of law.

(16) Learned counsel for the petitioner contends that the alleged

offence punishable under Sections 166, 294, 182, 506 (Part-I) and 211

of IPC are the offence punishable with imprisonment up to two years.

Learned counsel referring to Section 468 of Cr.P.C. contends that

learned Chief Judicial Magistrate committed an error in taking

cognizance of the offence after expiry of three years from the date of

incident.

(17) As per the complaint, the offence punishable under Sections 294

and 506 of IPC was committed on 18.06.2014, whereas, the offence

punishable under Sections 182 and 211 of IPC was committed on

10.01.2015 when Arvind Kumar Gupta submitted written complaint

with Police Station- Kotwali, Datia. The complaint was filed on 18-02-

2017 by Omprakash Shivhare against the petitioner. The complaint is

within the limitation under Section 468 (2) (c) of CrPC. In this regard,

reliance is placed on the observation of five Judge Bench of the

Supreme Court in case of Sarah Mathew v. Institute of Cardio Vascular

Diseases (2014) 2 SCC 62, that for the purpose of computing the

period of limitation under Section 468 CrPC, the relevant date is the

date of filing of the complaint or the date of institution of prosecution

and not the date on which the Magistrate takes cognizance.

(18) Issuance of process for the offence punishable under Section

166 of IPC

Section 166 of IPC provides for Public Servant disobeying the

law with intent to cause injury to any person. There is nothing on

record to suggest that the petitioner was working as Public Servant and

he has disobeyed any law. No opinon much less reasoned opinion is

expressed in the impugned order in this regard.

(19) Issuance of process for the offence punishable under Section

182 and Section 211 of IPC

Omprakash, in his statement under Section 200 of Cr.P.C.

alleged that Arvind Gupta with intention to cause wrongful loss to him

registered false FIR against him at Police Station Kotwali, Datia which

was registered at Crime No.38/2015. He had to remain in custody for

four five months which resulted in loss of business. On the basis of

this statement, learned Judicial Magistrate proceeded to issue process

for offence punishable under Sections 182 and 211 of IPC.

Section 182 of IPC provides for punishment for giving false

information with intent to cause Public Servant to use his lawful power

to the injury of another person.

Section 195(1)(a)(i) of IPC provides that no Court shall take

cognizance of any offence punishable under Sections 172 to 188 of

IPC except on the complaint in writing of the Public Servant

concerned or of some other Public Servant to whom he is

administratively subordinate. Therefore, cognizance of offence

punishable under Section 182 of IPC cannot be taken on complaint of

private person i.e. complainant Omprakash.

Section 211 of IPC provides for punishment for institution of

any criminal proceeding or charging falsely of having committed an

offence with intention to injure any person knowing that there is no

just or lawful ground for such proceeding or charge against that

person.

(20) Learned counsel for the respondent submits that the respondent

was acquitted of the charge punishable under Sections 420, 467, 468,

471 and 120-(B) of IPC vide judgment dated 25.05.2017 passed by

learned Additional Sessions Judge, Datia in ST No.09/2016.

(21) In reply, learned counsel for the petitioner submits that the State

and the Punjab National Bank had filed appeal against the judgment of

acquittal which is pending consideration. It is further contended that

the respondent Omprakash Shivhare was acquitted for failure of

prosecution to prove involvement of Omprakash Shivhare in the

alleged offence of the cheating and forgery. Learned trial Court has not

concluded that Omprakash Shivhare was deliberately implicated on

false charges.

(22) Section 195 (1)(b)(i) of CrPC provides that no Court shall take

cognizance of offence punishable under Section 211 of IPC, when

such offence is alleged to have been committed in, or in relation to,

any proceeding in any Court, except on the complaint in writing of that

Court. No such complaint was directed by the learned Additional

Sessions Judge, Datia in ST No.09/2016, while acquitting Omprakash

Shivhare. Learned trial Court ignored this legal aspect before issuing

the process against petitioner for offence punishable under Sections

182 and 211 of IPC. Thus, the impugned order suffers from patent

illegality. ( Abdul Rehman Vs. K.M. Anees-Ul-Haq (2011) 10 SCC

696 relied)

(23) Issuance of process for offence punishable under Section 451

of IPC

Learned CJM observed that the accused who were working as

Officials of Bank had sealed the area which was in possession of the

complainant. This act of unauthorized possession comes within

purview of trespass. In spot inspection, it was found that the area

sealed by the Punjab National Bank is more than 20x40 i.e. 800 sq. ft.

The Bank Official had no authority to take the possession of unlimited

area, therefore, prima facie, it is made out that the bank and its

officials have encroached upon the area belonging to complainant.

Section 451 of IPC provides for house trespass in order to

commit offence punishable with imprisonment. The essential

ingredient to make out the offence of house trespass is commission of

criminal trespass by entering into any building. Section 441 of IPC

defines criminal trespass as under:-

"Whoever enters into or upon property in the possession of another with intent to commit an offence or to intimidate, insult or annoy any person in possession of such property, or having lawfully entered into or upon such property, unlawfully remains there with intent thereby to intimidate, insult or annoy any such person, or with intent to commit an offence, is said to commit "criminal trespass".

Thus, the prosecution must establish the essential ingredient that

the property must be in possession of another to commit criminal

trespass upon it.

(24) Learned counsel for the petitioner submits that the complainant

failed to produce even prima-facie evidence to show that he was in

possession of the property much less in legal possession of the

property alleged to be encroached upon by the petitioner.

(25) Learned counsel for petitioner referred to the Judgment dated

15.10.2023 passed in RCS -A-.71/2017 by the Court of 4 th Additional

Judge to the Court of First District Judge, Datia, the sale deed dated

19.09.2016 and registration certificate dated 27.09.2016 issued by the

Commercial Tax Department in favour of Omprakash Shivhare with

regard to registration M/s. Anamaya Ganga Package Drinking Water

Unit-2 and contended that property adjacent to the mortgage property

was purchased by Omprakash Shivhare in the year 2016 and the

business in the name of M/s.Anamaya Ganga Package Drinking Water

was registered with Commercial Tax Department in the year 2016,

therefore, alleged adjacent property was not in legal possession of

Omprakash before its purchase in year 2016 by Omprakash Shivhare.

(26) The veracity of the judgment dated 15.03.2023 the sale deed

dated 19.09.2016 and the registration certificate dated 27.09.2016 is

not controverted by the respondent.

(27) Omprakash Shivhare filed a civil suit against the Punjab

National Bank for damages of Rs.9 crores 70 lakhs for malicious

prosecution and closure on his unit M/s Anamaya Ganga Package

Drinking Water by the Officials of Punjab National Bank. Learned trial

Court considered the evidence on record and concluded that M/s

Anamaya Ganga Package Drinking Water was not in existence before

2016 and the land adjacent to M/s. Anamaya Pet India Ltd belonging

to Abhishek Shivhare was not in legal possession of Omprakash

Shivhare. The judgment of Civil Court was based on the evidence on

record and the sale deed dated 19.09.2016 which specifically mentions

transfer of possession of the land on the date of execution of sale deed.

(28) Learned counsel for the respondent submits that respondent had

filed appeal against the judgment of Civil Court which is pending but

learned counsel was at loss to explain the averments with regard to

transfer of possession in the sale deed dated 19.09.2016 and

registration of Firm M/s. Anamaya Ganga Package Drinking Water in

favour of Omprakash Shivhare on 27.09.2016.

(29) Complainant Omprakash Shivhare has purchased property

adjacent to the mortaged property on 24-09-2016. Further, his Firm

was registered with Commerical Tax Department on 27-09-2016.

Therefore, the adjacent property alleged to be encroached upon by the

Bank, did not belong to complainant on 18-06-2014, when the Bank

took possession of the mortaged property in the proceedings under

SARFAESI Act, 2002.

(30) It goes to show that learned trial Court merely on the basis of

statement of complainant and without verifying the factual scenario

proceeded to issue process for the offence punishable under Section

451 of Cr.P.C. merely, on assumption that the bank officials have taken

possession of area more than 800 sq. ft., therefore, the additional area

belongs to the complainant. Thus, learned trial Court had committed

grave error in this regard.

(31) Issuance of process for the offence punishable under Sections

294 and 506-B of IPC

Learned CJM observed in the impugned order that when the

Bank Officials were taking the possession of the mortgaged property,

it is but natural that complainant would have objected to it and the

bank officials would have used force and indulged in obscene

behaviour with him. For the sake of clarity, the observation of learned

CJM is extracted below:-

"tc fd ifjoknh ds LFkku ij cSad ds deZpkfj;ksa }kjk vkf/kiR; fd;k tk

jgk Fkk rc ;g vR;Ur LokHkkfod gS fd ifjoknh }kjk izfrjks/k fd;k x;k

gks vkSj ,slh fLFkfr esa cSad ds vkf/kdkfj;ksa }kjk mlds lkFk cy dk iz;ksx

djuk mlds lkFk v'yhyrkiwoZd O;ogkj djuk vR;Ur LokHkkfod izrhr

gksrk gSA"

In furtherance of these observations, learned CJM proceeded to

issue process for the offence punishable under Sections 294 and 506-B

of IPC.

Omprakash Shivhare in his statement under Section 200 of

Cr.P.C. has stated that, he asked them what are you doing? They got

angry and said Þeknjpksn ;s ,sls ugha ekusxkÞ। There is nothing on record

to suggest that the Bank Officials intentionally uttered obscene word to

cause annoyance to the complainant.

Omprakash Shivhare in his statement under Section 200 of

CrPC submits that Arvind Gupta and Surendra Sharma said that they

will get him incarcerated in police station. There is nothing in his

statement to the effect that the accused have threatened him to cause

death or grievous hurt. Therefore, the ingredients to constitute offence

punishable under Section 506-B (sic- second part of Section 506) of

IPC were not made out from the statement of the complainant.

(32) Thus, it is apparent that learned CJM without application of

judicial mind proceeded to issue process against the petitioner for

offence punishable under Sections 294 and 506-B of IPC, merely on

conjectures and surmises.

(33) Learned counsel for the petitioner forcefully submits that the

Rajiv Kulshrestha, Amitabh Nigam and petitioner Bibhuranjan Kar

were not even posted at Punjab National Bank, Branch- Gandhi Road,

Datia at the time of alleged incident. As per the statement of

complainant Omprakash recorded under Section 200 of CrPC only

Arvind Kumar Gupta and Suresh Datt Sharma were present on spot on

18.06.2014. Petitioner Bibhuranjan Kar and co-accused Rajiv

Kulshrestha and Amitabh Nigam were not present on spot at the time

of alleged incident still cognizance of offence punishable under

Sections 166, 294, 451, 182, 506-B and 211 of IPC is taken against

them with aid of Sections 34 and 149 of IPC. The contentions has

substance.

(34) Learned Chief Judicial Magistrate has not given reasons with

regard to prima facie constitution of ingredients of the offence

punishable under Sections 451, 294, 506-B, 166, 182 and 211 of IPC,

but cursorily, mentiononed that sufficient grounds for taking

cognizance of these offence are made out. The impugned order does

not reveal application of judicial mind on the material available on

record.

(35) Considering aforementioned aspects of the matter, this Court is

of the opinion that learned Chief Judicial Magistrate has committed

patent illegality in taking cognizance and issuing the process against

the petitioner without application of judicial mind on the facts and

circumstances of the case, therefore, trial of the petitioner on the

charges of the alleged offence on the basis of faulty cognizance would

be an abuse of process of the Court.

(36) In totality of circumstances, the impugned complaint appears to

be counterblast to the proceeding under SARFAESI Act undertaken by

Bank Officials against son of complainant as also the criminal

prosecution lodged by the Manager of Punjab National Bank against

the respondent and his son wherein son of respondent was convicted

and sentenced to imprisonment. This complaint and consequential

proceeding appears to be instituted with ulterior motive of wrecking

vengeance on Bank officials due to aforementioned personal grudge.

(37) Consequently, impugned order dated 27.03.2018 of Chief

Judicial Magistrate, Datia and consequential criminal proceedings, so

far as it relates to the petitioner, are quashed in exercise of inherent

powers under Section 482 of Cr.P.C. The petitioner stands discharged.

(38) The petition and MCRC are accordingly allowed.

(SANJEEV S. KALGAONKAR) JUDGE MKB/Vijay

VIJAY Digitally signed by VIJAY TRIPATHI DN: c=IN, o=HIGH COURT OF MADHYA PRADESH BENCH GWALIOR, ou=HIGH COURT OF MADHYA PRADESH BENCH GWALIOR,

TRIPAT 2.5.4.20=663cb09dd950bfc3ea7ed4f0 2d97ddae5364f1d4b042dbc59921b7 6e812d2d6b, postalCode=474001, st=Madhya Pradesh, serialNumber=58392D8C4E7C9693BF

HI EEB5B46B3CA006F1127E89008952BB EC528CE4D82551BD, cn=VIJAY TRIPATHI Date: 2023.10.16 18:28:43 +05'30'

 
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