Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Guruvareddy vs The State Represented By
2022 Latest Caselaw 7139 Mad

Citation : 2022 Latest Caselaw 7139 Mad
Judgement Date : 6 April, 2022

Madras High Court
Guruvareddy vs The State Represented By on 6 April, 2022
                                                                            Crl.O.P.(MD)No.697 of 2022


                          BEFORE THE MADURAI BENGH OF MADRAS HIGH COURT

                                                   DATED: 06.04.2022

                                                        CORAM

                             THE HONOURABLE MR. JUSTICE G.K.ILANTHIRAIYAN

                                               Crl.O.P.(MD)No.697 of 2022
                                                           and
                                               Crl.M.P(MD)No.514 of 2022

                     1.Guruvareddy
                     2.Balagur
                     3.Indira Gandhi                        ... Petitioners/Accused Nos.1 to 3

                                                          Vs.

                     1.The State represented by,
                       The Inspector of Police,
                       District Crime Branch
                       Madurai.
                       (Crime No.35 of 2021).               ... 1st Respondent/Complainant

                     2.Radhakrishnan                        ... 2nd Respondent/
                                                                   Defacto complainant


                     Prayer: Criminal Original Petition filed under Section 482 Cr.P.C., to
                     call for the records pertaining to the FIR in Crime No.35 of 2021 on
                     the file of the Inspector of Police, District Crime Branch, Madurai
                     and quash the same.


                                  For Petitioner       : Mr.A.Robinson

                                  For R – 1            : Mr.B.Thanga Aravindh
                                                         Government Advocate (Crl. Side)

                                  For R – 2            : Mr.S.Vellaichamy




https://www.mhc.tn.gov.in/judis
                     1/16
                                                                             Crl.O.P.(MD)No.697 of 2022


                                                          ORDER

This Criminal Original Petition has been filed to quash the FIR

registered in Crime No.35 of 2021 for the offences under Sections

120(b), 406 and 420 of I.P.C on the file of the first respondent.

2.The second respondent lodged a complaint alleging that he

wish to purchase a property situated at Tiruppur for the total sale

consideration of Rs.1 crore and approached one Jeyalakshmi and

Balamurali and availed a loan for a sum of Rs.1 crore, for which he

had executed a sale deed in favour of the said Jeyalakshmi and

Balamurali with an understanding that the property in which the

sale deed was executed shall be re-conveyed in favour of the

second respondent as and when the loan amount is settled.

Accordingly, the sale deed was executed and registered vide

Document No.1474 of 2016 in favour of the said Jeyalakshmi and

Balamurali on 29.08.2016 in respect of the property comprised in

Survey No.14/2B2A admeasuring 3.40 acres out of which an extent

of 1.70 acres land belonged to the second respondent. Further,

alleged that within a period of one year, the said Jeyalakshmi and

Balamurali demanded refund of the said amount together with

interest to the tune of Rs.1.70 crores. In order to settle the loan

amount, the second respondent approached the first petitioner and

https://www.mhc.tn.gov.in/judis

Crl.O.P.(MD)No.697 of 2022

he also agreed to execute another deed and availed loan to the tune

of Rs.1.70 crores. In the said arrangement, the said Jeyalakshmi

and Balamurali had executed reconveyance sale deed in favour of

the third petitioner vide Document No.1386 of 2017, dated

22.09.2017. Further, the second respondent also availed loan to the

tune of Rs.30 lakhs from the first petitioner for which the second

respondent executed another sale deed in respect of the property

comprised in Survey No.120/3 to an extent of 65 cents, Survey No.

9/2A to an extent of 1A 19 cents, Survey No.10/1 to an extent of 77

cents, Survey No.10/5B 1B to an extent of 33 cents, Survey No.

11/1 to an extent of 94 cents, Survey No.12/1 to an extent of 77

cents and Survey No.16/1A to an extent of 87 cents totally 5 acres

27 cents by the registered sale deed, dated 23.01.2017. Further,

alleged that the sister's son of the second respondent borrowed

another sum of Rs.60 lakhs from the first petitioner and he

executed separate sale deed in respect of the some other property

belonged to him. In turn, the third petitioner executed settlement

deed in respect of the property comprised in Survey No.14/ 2B2A in

favour of the second petitioner vide Document No.713 of 2020,

dated 11.05.2020.

https://www.mhc.tn.gov.in/judis

Crl.O.P.(MD)No.697 of 2022

3.It is also seen that the petitioners have established a petrol

bunk in the said property. The second respondent through his son

and daughter filed two suits in respect of the very same property for

partition and declaration to declare that the sale deeds executed in

favour of the second petitioner and the third petitioner are null and

void. Thereafter, when the second respondent approached the

petitioners and agreed to repay the loan amount which was

borrowed by them on the basis of the understanding, the petitioners

refused to reconvey the property in favour of the second

respondent. The entire transaction was taken place during the year

2017. The said sale deeds were all duly executed by the said

Jeyalakshmi and Balamurali in favour of the third petitioner and

even before execution of the sale deed, the revenue records were

mutated in the name of the vendors namely Jeyalakshmi and

Balamurali. In fact, joint patta was issued in favour of them jointly

along with the property of the second respondent in respect of other

remaining properties. After execution of sale deeds in favour of the

petitioners, all the revenue records were mutated and patta was

also issued in their favour.

https://www.mhc.tn.gov.in/judis

Crl.O.P.(MD)No.697 of 2022

4.It is also seen that already the second respondent lodged

complaint with similar set of allegations to the Inspector General of

Police, South Zone, Madurai and the same has been forwarded to

the Inspector of Police, Vadipatti Police Station. On receipt of the

same, the Inspector of Police, Vadipatti Police Station issued

summons on 30.06.2021 to the petitioners and the second

respondent for enquiry on 05.07.2021. Both were appeared for

enquiry and after detailed enquiry found that the entire dispute is

money transaction and the execution of sale deeds etc., which is

entirely civil matter and as such, directed the parties concerned to

approach the competent civil Court for appropriate relief and closed

the complaint. Thus, a civil dispute has been given criminal colour

and the first respondent registered the present F.I.R, that too, on

the direction of the higher officials. That apart, the petitioners have

already constructed a pertol bunk in the said property and having

been developed animosity and to grab much more money from the

petitioners with oblique motive, the present F.I.R has been filed as

against the petitioners.

https://www.mhc.tn.gov.in/judis

Crl.O.P.(MD)No.697 of 2022

5.Admittedly, the second respondent received huge sum and

thereafter executed sale deed in favour of the said Jeyalakshmi and

Balamurali. In turn, the said Jeyalakshmi and Balamurali sold out

the property in favour of the third petitioner.

6.Though the learned counsel appearing for the second

respondent submitted that the sale deeds were executed of threat

and coercion at the time of borrowal of loan, immediately after

execution of sale deed, the second respondent did not take any

steps to lodge complaint on the allegation that he was coerced and

compelled to execute those sale deeds. After execution of sale

deeds, only in the year 2021, the second respondent lodged the

complaint and in fact, the first complaint was duly enquired and

closed as all the allegations are civil in nature.

7.Further, though the second respondent alleged that at the

time of borrowal of loan for security purpose those sale deeds were

executed and agreed to reconvey the property whenever the loan

amount returned to them, there is no recital to that extent in the

sale deeds. It shows that after execution of sale deed, due to

exclamation of price of the property, the complaint has been now

lodged against the petitioners. That apart, the portion of the

https://www.mhc.tn.gov.in/judis

Crl.O.P.(MD)No.697 of 2022

property directly purchased from the second respondent and major

extent of the property was purchased from the said Jeyalakshmi and

Balamurali.

8.The case of the second respondent is that the said

Jeyalakshmi and Balamurali while lending loan, for security purpose,

executed the sale deed in their favour and agreed to reconvey the

said property on repayment of entire loan amount. Even then, there

is no allegation as against them and no F.I.R has been registered

against them. The son of the second respondent already filed a suit

in O.S.No.167 of 2021 on the file of the First Additional District

Court, Madurai for partition in respect of very same property along

with other property. The daughter of the second respondent also

filed another suit in O.S.No.234 of 2021 on the file of the IV

Additional District Court, Madurai for declaration declaring that the

above sale deeds executed in favour of the second petitioner and

third petitioner as null and void and also seeking for injunction

restraining the petitioners from operating the petrol bunk. After the

suits, the present complaint has been lodged by the second

respondent.

https://www.mhc.tn.gov.in/judis

Crl.O.P.(MD)No.697 of 2022

9.Heard the learned counsel appearing for the petitioners, the

learned Government Advocate (Criminal Side) appearing for the first

respondent and the learned counsel appearing for the second

respondent and perused the entire materials available on record.

10.The Honourable Supreme Court of India in the case of

M/s. Indian Oil Corporation Vs. NEPC India Limited and

others [(2006) 6 SCC 736], held that the civil liability cannot be

converted into criminal liability and held and as under while on this

issue, it is necessary to take notice of a growing tendency in

business circle to convert purely civil dispute in criminal case. This is

obviously on account of prevalent impression that civil law remedies

are time consuming and do not adequately protect the interest of

lender/creditors. Such a tendency is seen in several family disputes

also, leading to irretrievable breakdown of marriages/families. There

is also an impression that if a person could somehow be entangled

in a criminal prosecution, there is a likelihood of imminent

settlement. Any effort to settle civil disputes and claim which do not

involve any criminal offence by applying pressure through criminal

prosecution should be deprecated and dishonoured.

https://www.mhc.tn.gov.in/judis

Crl.O.P.(MD)No.697 of 2022

11.In the case of G.Sagar Suri Vs. State of Uttar Pradesh

[2000 (2) SCC 636], the Honourable Supreme Court of India held

as follows:-

“It is to be seen if a matter, which is essentially of civil nature, has been given a cloak of criminal offence, criminal proceedings are not a short cut of other remedies available in law. Before issuing process a criminal Court has to exercise a great deal of caution. For the accused it is a serious matter. This Court has laid certain principles on the basis of which High Court is to exercise its jurisdiction under Section 482 of the Code. Jurisdiction under this Section has to be exercised to prevent abuse of the process of any Court or otherwise to secure the ends of justice.”

12.It is seen from the F.I.R that there is absolutely no piece of

material has been found that the petitioners committed the offences

under Sections 120(b), 406 and 420 of I.P.C., Where the ingredients

required to constitute a criminal offence are not made out from a

bare reading of the complaint/F.I.R, the continuation of the

proceeding will constitute an abuse of the process of the Court.

https://www.mhc.tn.gov.in/judis

Crl.O.P.(MD)No.697 of 2022

13.In order to ascertain the veracity and contentions made by

the parties herein, it is imperative to examine whether the relevant

ingredients of offences which the petitioners herein were facing with

are prima facie made out. The relevant provisions of Sections 405,

406 and 420 of I.P.C read as follows:-

“405. Criminal breach of trust—Whoever, being in any manner entrusted with property, or with any dominion over property, dishonestly misappropriates or converts to his own use that property, or dishonestly uses or disposes of that property in violation of any direction of law prescribing the mode in which such trust is to be discharged, or of any legal contract, express or implied, which he has made touching the discharge of such trust, or wilfully suffers any other person so to do, commits “criminal breach of trust”.

[Explanation [1].—A person, being an employer [of an establishment whether exempted under section 17 of the Employees’ Provident Funds and Miscellaneous Provisions Act, 1952 (19 of 1952), or not] who deducts the employee’s contribution from the wages payable to the employee for credit to a Provident Fund or Family Pension Fund established by any law for the time being in force, shall be deemed to have been entrusted with the amount of the contribution so deducted by him and if he makes default in the payment of such contribution to the said Fund in violation of the said law, shall be deemed to have dishonestly used the

https://www.mhc.tn.gov.in/judis

Crl.O.P.(MD)No.697 of 2022

amount of the said contribution in violation of a direction of law as aforesaid.] [Explanation 2.—A person, being an employer, who deducts the employees’ contribution from the wages payable to the employee for credit to the Employees’ State Insurance Fund held and administered by the Employees’ State Insurance Corporation established under the Employees’ State Insurance Act, 1948 (34 of 1948), shall be deemed to have been entrusted with the amount of the contribution so deducted by him and if he makes default in the payment of such contribution to the said Fund in violation of the said Act, shall be deemed to have dishonestly used the amount of the said contribution in violation of a direction of law as aforesaid.]

406. Punishment for criminal breach of trust—Whoever commits criminal breach of trust shall be punished with imprisonment of either description for a term which may extend to three years, or with fine, or with both.

420. Cheating and dishonestly inducing delivery of property— Whoever cheats and thereby dishonestly induces the person deceived to deliver any property to any person, or to make, alter or destroy the whole or any part of a valuable security, or anything which is signed or sealed, and which is capable of being converted into a valuable security, shall be punished with imprisonment of either description for a term which may extend to seven years, and shall also be liable to fine.”

https://www.mhc.tn.gov.in/judis

Crl.O.P.(MD)No.697 of 2022

14.In the present case, the F.I.R levelled against the

petitioners herein is that one which involves commission of offences

of criminal breach of trust and cheating. While a criminal breach of

trust as postulated under Section 405 of I.P.C entails

misappropriation or conversion of another's property for one's own

use, with a dishonest intention, cheating that too on the other hand

as an offence defined under Section 415 of I.P.C involves an

ingredient of having a dishonest or fraudulent intention which is

aimed at inducing the other party to deliver any property to a

specific person. Both the Sections clearly prescribed 'dishonest

intention' as a pre-condition for even prima facie establishing the

commission of said offences. Whereas, as stated supra, the

petitioners duly purchased the property from the said Jeyalakshmi

and Balamurali and the second respondent by the registered sale

deeds in the year 2017. After a period of three years, the son and

daughter of the second respondent filed suits for partition and

declaration declaring that the sale deeds executed in favour of the

petitioners as null and void and are pending. After having been

instituted civil suits, the present complaint lodged against the

petitioners and tried to give criminal colour.

https://www.mhc.tn.gov.in/judis

Crl.O.P.(MD)No.697 of 2022

15.It is relevant to rely upon the land mark Judgment of the

Honourable Supreme Court of India in the case of State of

Haryana and others Vs. Bhajanlal and others reported in 1992

Supp (1) SCC 335, in which, the Honourable Supreme Court of

India has laid down the following categories of instances wherein

inherent powers can be exercised in order to secure the ends of

justice as follows:-

“(a) 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;

(b) where the allegations in the First Information Report and other materials, if any, accompanying the F.I.R. do not disclose a cognizable offence, justifying an investigation by police officers under Section 156(1) of the Code except under an order of a Magistrate within the purview of Section 155(2) of the Code;

(c) 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;

https://www.mhc.tn.gov.in/judis

Crl.O.P.(MD)No.697 of 2022

(d) 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) of the Code;

(e) 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;

(f) where there is an express legal bar engrafted in any of the provisions of the Code or the concerned Act (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;

(g) 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.”

16.Therefore the registration of the present impugned F.I.R

against the petitioners is illegal and arbitrary and it does not

disclose any cognizable offence. Hence, it is liable to be quashed.

Accordingly, this Criminal Original Petition stands allowed and as a https://www.mhc.tn.gov.in/judis

Crl.O.P.(MD)No.697 of 2022

sequel, the FIR in Crime No.35 of 2021 on the file of the first

respondent is quashed. Consequently, connected Miscellaneous

Petition is closed.



                                                                          06.04.2022
                     Internet     :Yes
                     Index        :Yes / No
                     ps

                     Note :

                     In view of the present lock
                     down owing to COVID-19
                     pandemic, a web copy of
                     the order may be utilized
                     for official purposes, but,
                     ensuring that the copy of
                     the order that is presented
                     is the correct copy, shall
                     be the responsibility of the
                     advocate       /     litigant
                     concerned.


                     To

                     1.The Inspector of Police,
                       District Crime Branch
                       Madurai.

                     2.The Additional Public Prosecutor,
                       Madurai Bench of Madras High Court,
                       Madurai.




https://www.mhc.tn.gov.in/judis

                                           Crl.O.P.(MD)No.697 of 2022


                                     G.K.ILANTHIRAIYAN, J.

                                                                  ps




                                               Order made in
                                  Crl.O.P(MD)No.697 of 2022




                                                   06.04.2022




https://www.mhc.tn.gov.in/judis

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter