Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sunil Kumar Kedia vs The State Of Bihar
2025 Latest Caselaw 1500 Patna

Citation : 2025 Latest Caselaw 1500 Patna
Judgement Date : 8 August, 2025

Patna High Court

Sunil Kumar Kedia vs The State Of Bihar on 8 August, 2025

Author: Chandra Shekhar Jha
Bench: Chandra Shekhar Jha
         IN THE HIGH COURT OF JUDICATURE AT PATNA
                 CRIMINAL MISCELLANEOUS No.31712 of 2025
         Arising Out of PS. Case No.-74 Year-2025 Thana- Tilkamanjhi District- Bhagalpur
     ======================================================
1.   Barun Kumar Choudhary S/O Late Dr. Chhedi Choudhary R/O
     Village/Mohalla- House No.12, Sinha Library Road, P.S- Kotwali,
     District- Patna.
2.   Raj Kamal Choudhary S/O Late Dr. Chhedi Choudhary R/O
     Village/Mohalla- House No.12, Sinha Library Road, P.S- Kotwali,
     District- Patna.
                                                     ... ... Petitioners
                                 Versus
1.   The State of Bihar
2.   Kamal Mohan Thakur S/O Late Suresh Mohan Thakur R/O Anandgarh
     Palace, Surya Mohan Thakur Path, P.S- Tilkamanjhi, Distt.-
     Bhagalpur.
                                                ... ... Opposite Party
     ======================================================
                               with
             CRIMINAL MISCELLANEOUS No. 31997 of 2025
         Arising Out of PS. Case No.-74 Year-2025 Thana- Tilkamanjhi District- Bhagalpur
     ======================================================
1.   Sunil Kumar Kedia S/o Late Gopi Krishna Kedia Resident of Mohalla
     - MPD Road, P.S- Kotwali, Distt.- Bhagalpur
2.   Ashok Sharma S/o Sri Krishnadeo Chaudhory R/o 53, Balram Day
     Street, P.s. - Girish Pork, Kolkata, Distt.- Kolkata, W.B
3.   Rajesh Kumar Santhalia S/o Vijay Kumar Santhalia R/o Gandhinagar,
     P.S.- Kahalgaon, Distt.- Bhagalpur
4.   Sarthak Santhalia S/o Manoj Kumar Santhalia R/o Chaudhary Tola,
     ward no. 12, near Ranisati Mandir, Kahalgaon, P.s.- Kahalgaon, Distt.-
     Bhagalpur
                                                          ... ... Petitioners
                                   Versus
1.   The State of Bihar
2.   Kamal Mohan Thakur S/o Late Suresh Mohan Thakur R/o Anandgarh
     Palace, Surya Mohan Thakur Path, P.S.- Tilakmanjhi, Distt.-
     Bhagalpur
                                                ... ... Opposite Party
     ======================================================
     Appearance :
     (In CRIMINAL MISCELLANEOUS No. 31712 of 2025)
     For the Petitioner/s     : Mr.Lalit Kishore, Sr. Advocate
                                Ms.Alka Panday, Advocate
     For the Opposite Party/s : Mr.Pranav Kumar, APP
     (In CRIMINAL MISCELLANEOUS No. 31997 of 2025)
 Patna High Court CR. MISC. No.31712 of 2025 dt.08-08-2025
                                           2/16




       For the Petitioner/s     :        Mr.N.K. Agrawal, Sr. Advocate
                                         Mr.Manoj Kumar Pandey, Advocate
                                         Ms.Kumari Pallavi, Advocate
       For the Opposite Party/s :        Mr.Harendra Prasad, APP
                                         Mr.Praveen Kumar, Advocate
       ======================================================
       CORAM: HONOURABLE MR. JUSTICE CHANDRA SHEKHAR JHA
                           C.A.V. JUDGMENT
         Date : 08-08-2025

                   Heard Mr. Lalit Kishore, learned senior counsel

         appearing for the petitioners in Cr. Misc. No. 31712/2025,

         Mr. N.K. Agrawal, learned senior counsel appearing for the

         petitioners in Cr. Misc. No. 31997/2025, and learned A.P.P.

         for the State duly assisted by Mr. Praveen Kumar, learned

         counsel for the opposite party no. 2.

                   2. At the outset, it would be apposite to mention that

         both these quashing petitions preferred under section 482 of

         the Cr.P.C./528 of the B.N.S.S., 2023 to quash the same FIR

         i.e. Tilkamanji P.S. Case No. 74 of 2025 dated 02.04.2025

         registered for the offences punishable under sections 329(3),

         316(2), 318(4), 336(3), 3(5) of the Bhartiya Nyay Sanhita,

         2023 (in short, the 'B.N.S.'), pending in the court of learned

         C.J.M., Bhagalpur.

                   3. Accordingly, both petitions are being taken together

         for disposal through this common judgment.

                   4. Brief case of the prosecution speaks through
 Patna High Court CR. MISC. No.31712 of 2025 dt.08-08-2025
                                           3/16




         written       information         dated       02.04.2025   given   by

         informant/O.P. No. 2 that on 23.02.2025, when he returned

         from Kolkata at 8:30 A.M., and while going through Central

         Jail Road, he saw that one hut was constructed over his land

         by encroachment made by "land mafias". On his protest, the

         hut, which was constructed over there was removed, but was

         disclosed by the occupants that said hut was made on the

         instruction of petitioners namely, Sunil Kedia, Ashok Sharma,

         Rajesh Kumar Santhalia and Arthak Santhalia.

                   5. It is further alleged thereof that the accused/

         petitioners sold his land for Crores to some persons in

         conspiracy. It is also alleged that the petitioners were also

         involved in the aforesaid conspiracy and was trying to sell his

         land by taking forceful possession over the same. It is alleged

         that he got knowledge in the year 2017 that some persons

         had sold his land to manorama Devi by making a forged

         signature of his father on 01.05.1965, whereafter the land in

         issue was mutated in the name of the petitioners being heirs

         of late Manorama Devi. Knowing the fact, the informant filed

         one Title Suit No. 362/2017, which is pending before the
 Patna High Court CR. MISC. No.31712 of 2025 dt.08-08-2025
                                           4/16




         court of learned Sub-Judge-VIII, Bhagalpur. It is also stated

         that forensic examination of the original registered document

         is pending, and, thereafter, the present FIR was lodged to

         take appropriate legal action against the petitioners.

                   6. It is submitted by Mr. Lalit Kishore, learned senior

         counsel appearing for the petitioners that the petitioners were

         implicated falsely in the present case due to malice and

         malafide intention. It is submitted that the FIR itself disclosed

         civil dispute between the parties arising out of land dispute,

         which is founded upon the alleged false signature of the father

         of the informant, on the basis of which the land in issue was

         transferred in the name of one late Manorama Devi, whom

         the accused/petitioners are claiming as her legal heirs. It is

         also evident from the FIR that the informant already filed a

         civil suit, being Title Suit No. 362/2017, which is pending in

         the court of learned Sub-Judge-VIII, Bhagalpur.

                   7. It is also submitted by Mr. Kishore that the petition

         under Order 39 Rule 1 of the Code of Civil Procedure,

         restraining the parties from alienation of suit property, was

         passed on 16.03.2024 by the learned Sub-Judge-VIII,
 Patna High Court CR. MISC. No.31712 of 2025 dt.08-08-2025
                                           5/16




         Bhagalpur on the application filed by the O.P. No. 2, which

         was set-aside by the learned District and Additional Sessions

         Judge- 1st, Bhagalpur vide judgment dated 07.01.2025

         passed in Misc. Appeal No. 15/2024 filed by the petitioners,

         suggesting the balance of dispute in favour of petitioners.

                   8. It is pointed out by Mr. Lalit Kishore, that after

         passing the judgment dated 07.01.2025 in M.A. Case No.

         15/2024, whereby the restraining order passed in Title Suit

         No. 362/2017 was revoked, the O.P. No. 2 lodged the present

         FIR making false and concocted allegations with the motto to

         convert the civil litigation into a criminal prosecution.

                   9. It is further submitted that as per the FIR, the date

         of the occurrence is 23.03.2025, whereas the same was

         lodged on 02.04.2025, which further suggests a false

         implication being an afterthought. It is also submitted that the

         aforesaid allegation is not specific against any of the

         petitioners.

                   10. Traveling further, it is pointed out by Mr. Lalit

         Kishore that the informant/O.P. No. 2 earlier filed a complaint

         case being Complaint Case No. 1975/2022 against petitioner
 Patna High Court CR. MISC. No.31712 of 2025 dt.08-08-2025
                                           6/16




         no. 1 and his other relatives for the offences punishable under

         sections 467, 468 and 420 of the I.P.C., which was dismissed

         by Sri Rahul Dutta, learned Judicial Magistrate - 1 st Class,

         Bhagalpur vide order dated 18.10.2023 under section 203 of

         the Cr.P.C. after enquiry. A copy of which is enclosed herewith

         as Annexure 'P/3', where after almost with the same set of

         allegations regarding the property in question, the present FIR

         was lodged.

                   11. In this context, it is also submitted that against

         the aforesaid dismissal of the complaint case, one Criminal

         Revision No. 152/2023 was preferred by the informant/O.P.

         No. 2 (Annexure 'P/4'), which was also dismissed by

         learned Additional Sessions Judge-XI, Bhagalpur through

         order dated 13.09.2024.

                   12. It is pointed out that in the aforesaid background,

         no case, as alleged, is made out against the petitioners. It is

         submitted that petitioner no. 1 has lived in Mauritius since

         year 1999, having a residence permit issued by the

         competent officer of the country of Mauritius on 06.01.1999

         (Annexure 'P/5'), and therefore, his involvement with the
 Patna High Court CR. MISC. No.31712 of 2025 dt.08-08-2025
                                           7/16




         crime in question does not appear justified.

                   13. In view of aforesaid factual background, learned

         senior counsel relied upon the legal report of the Hon'ble

         Supreme Court as available through Usha Chakraborty v.

         State of West Bengal [2023 SCC Online SC 90] and

         Rikhab Birani and Anr. Vs. State of Uttar Pradesh and

         Anr. reported in 2025 SCC OnLine SC 823. In Rikhab

         Birani case (supra), what the Hon'ble Apex Court has held

         in paragraph Nos. 19 and 20, which reads as under:

                    "19. It is the duty and obligation of the court to exercise a
                    great deal of caution in issuing process, particularly when the
                    matter is essentially of civil nature. The prevalent impression
                    that civil remedies, being time-consuming, do not adequately
                    protect the interests of creditors or lenders should be
                    discouraged and rejected as criminal procedure cannot be
                    used to apply pressure. Failure to do so results in the
                    breakdown of the rule of law and amounts to misuse and
                    abuse of the legal process.
                    20. In yet another case, again arising from criminal
                    proceedings initiated in the State of Uttar Pradesh, this Court
                    was constrained to note recurring cases being encountered
                    wherein   parties   repeatedly   attempted    to   invoke   the
                    jurisdiction of criminal courts by filing vexatious complaints,
                    camouflaging allegations that are ex facie outrageous or are
                    pure civil claims. These attempts must not be entertained and
                    should be dismissed at the threshold. Reference was made to
                    a judgment of this Court in Thermax Limited v. K.M. Johny
                    [(2011) 13 SCC 412], which held that courts should be
 Patna High Court CR. MISC. No.31712 of 2025 dt.08-08-2025
                                           8/16




                    watchful of the difference between civil and criminal wrongs,
                    though there can be situations where the allegation may
                    constitute both civil and criminal wrongs. Further, there has to
                    be a conscious application of mind on these aspects by the
                    Magistrate, as a summoning order has grave consequences of
                    setting criminal proceedings in motion. Though the Magistrate
                    is not required to record detailed reasons, there should be
                    adequate evidence on record to set criminal proceedings into
                    motion. The Magistrate should carefully scrutinize the
                    evidence on record and may even put questions to the
                    complainant/investigating officer etc. to elicit answers to find
                    out the truth about the allegations. The summoning order has
                    to be passed when the complaint or chargesheet discloses an
                    offence and when there is material that supports and
                    constitutes essential ingredients of the offence. The
                    summoning order should not be passed lightly or as a matter
                    of course."



                   14. It is submitted by Mr. Praveen Kumar, learned

         counsel appearing on behalf of the informant/O.P. No. 2 that

         the petitioners concealed before the court while praying for

         "No Coercive", which was granted in terms of the order dated

         27.05.2025

by one of the learned coordinate Bench of this

Court, that Complaint Case No. 1975/2022 and Cr. Revision

No. 152/2023, were both set-aside by this Court through Cr.

Misc. No. 24939 of 2025 dated 25.04.2025, for the reason

that while recording the order of dismissal, learned Magistrate

exceeded its jurisdiction and appreciated the fact instead of Patna High Court CR. MISC. No.31712 of 2025 dt.08-08-2025

finding a prima facie case, which may adversely affect the

right of informant/O.P. No. 2 during pending civil suit, where

the core issue to decide the genuineness of signature of father

of the informant. It is submitted that the original sale deed is

with the petitioners, and if they have clean hands, then, they

must produce the original certificate before the court for

examination of its genuineness qua signature of his father,

who said to execute the alleged sale deed in favour of the late

Manorama Devi. It is pointed out that the land in issue is

located in the prime location of the district of Bhagalpur and in

due course of time, it becomes costly, and, thereafter, the

petitioners, under conspiracy, by creating a forged signature

of the father of the informant, as he usually lived outside

Bhagalpur, firstly created a sale deed in favour of the mother

and thereafter claimed the land as her legal heirs.

15. Learned counsel for the opposite party no.

2/informant categorically submitted that the factual allegation

of this case, as raised through the present FIR, prima facie

made out a cognizable offence and the same is not falls under

any of the parameters as available under paragraph 102 of Patna High Court CR. MISC. No.31712 of 2025 dt.08-08-2025

State of Haryana v. Bhajan Lal [(1992) Supp (1) SCC

335], hence, the present petition for quashing of FIR is fit to

be set aside/quashed.

16. It is submitted that this is not a case where a

criminal allegation was raised for the first time in the year

2025, admittedly, the complaint case was lodged in 2022. It

is also submitted that the pending civil suit does not bar the

criminal case, if occasion so arises, as such. In support of his

submission, learned counsel relied upon the legal report of the

Hon'ble Supreme Court as available through Devendra and

Others Vs. State of Uttar Pradesh and Anr. reported in

(2009) 7 SCC 495 and S.N. Vijayalakshmi & Ors. Vs.

The State of Karnataka and Anr. [2025 SCC Online SC

1575].

17. It would be apposite to reproduce the FIR being

Tilkamanjhi P.S. Case No. 74 of 2025 dated 02.04.2025,

which reads as under for ready reference:

lsok esa] Fkkuk/;{k] frydkekW>h Fkkuk] Hkkxyiqj fo'k;% QthZ nLr[kr dj dsokyk djk voS/kkfud :i ls dqN

yksxksa }kjk esjh iSr`d laifRr dCtk ,oa fcdzh djus ds laca/k esaA

Jheku~ Patna High Court CR. MISC. No.31712 of 2025 dt.08-08-2025

eSa dey eksgu Bkdqj] mez&62 o'kZ] firk&Lo0 lqj"s k eksgu Bkdqj] lk0& vkuanx< iSysl] lw;Zeksgu Bkdqj iFk] Fkkuk&frydkeka>h] Hkkxyiqj 812001 dk Lfkk;h fuoklh gwWA esjs nknk Lo0 lw;Zeksgu Bkdqj us eksgYyk& tokjhiqj esa ,d Hkw[kaM ftldk jdok 0-2940 gs0 gS tks fd djhc 44 dV~Bk tehu gS vkSj ftldh pkSgn~nh mRrj&lsUVªy tsy jksM] nf{k.k&xyh] iwjc&xyh if"pe &ljdkjh lM+d gS] dks y[kh izlkn <u<kfu;kW ls fnukad 2@05@1947 dks jftLVªh }kjk [kjhnhA orZeku esa fLFkr egsUnzk "kks:e ds lkeus fLFkr bl tehu dks yhph cxku ds uke ls tkuk tkrk gS vkSj bl ij gekjs ifjokj dk ekfydkuk gd vkSj n[ky vkt rd pyk vk jgk gSA fnukad 23@03@2025 dks tc eSa dydRrk ls okil vk;k rks lqcg djhc 8%30 cts Jh fefFkys"k dqekj ds lkFk lsU Vªy tsy jksM ls xqtjrs oDr ns[kk fd if"pe dksuk esa esjs bl tehu ij vfrdze.k dj ,d >ksiM+h cuk fy;k x;k gSA iwNrkN djus ij irk pyk fd ;g dqN HkwekfQ;kvksa }kjk jkrksa jkr cuok;k x;k gSA eSausa tehu ij tkdj bldk fojks/k fd;k rks >ksiM+h cukus okys us dgk fd ,slk mlus lquhy dsfM;k] v"kksd "kekZ] jkts"k dqekj laFkkfy;k vkSj lkFkZd laFkkfy;k ds dgus ij fd;k gSA esjs fojks/k djus ij >ksiM+h cukus okys us >ksiM+h gVk nh ftldk fd eSusa QksVks [khap fy;k rFkk fofM;ksxzkQh dj fy;kA bl ?kVuk dks dbZ vU; yksxksa us Hkh ns[kkA lkFk gh ;g irk pyk fd Hkkxyiqj "kgj ds ;s Hkw&ekfQ;k feydj lkft"k iwoZd mijksDr of.kZr Hkw[kaM dks tcnZLrh n[ky dj Hkkxyiqj ds vU; yksxksa ds gkFk lkft"k dj djksM+ks :i;s esa csp fn;k gSA bl dkaM esa "kkfey Hkw&ekfQ;k dk fooj.k fuEufyf[kr gS& 1- lquhy dqekj dsfM;k] firk&Lo0 xksih d`'.k dsfM;k] fuoklh&,e0ih0Mh0 jksM] Fkkuk&dksrokyh] ftyk&HkkxyiqjA 2- v"kksd "kekZ firk&Jh d`'.knso pkS/kjh] fuoklh&53] cyjke Ms LVªhV] dksydkrk&6 3- jkts"k dqekj laFkkfy;k] firk&fot; dqekj laFkkfy;k] fuoklh&xkW/kh uxj] Fkkuk&dgyxkWo] ftyk&Hkkxyiqj 4- lkFkZd laFkkfy;k] firk&Jh eukst dqekj laFkkfy;k] fuoklh&pkS/kjh Vksyk] okMZ ua0&12] utnhd jkfu lrh eafnj] dgyxkWo] ftyk&HkkxyiqjA eq>s ;g Hkh irk pyk gS fd mijksDr ukfer pkjksa O;fDr ds lkFk iVuk fuoklh jktdey pkS/kjh] o:.k dqekj pkS/kjh] nksuksa firk&MkWDVj Nsnh pkS/kjh] flUgk ykbczsjh jksM] Fkkuk dksrokyh] iVuk ,oa muds lg;ksxh bl lkft"k esa "kkfey gSa vkSj esjs bl tehu dks tkyh nLrkost ds vk/kkj ij vU; yksxksa dks csp dj djksM+ksa :i;s cktkj ls mBk pqds gSa vkSj vc tcju n[ky dj bldk jftLVªh djuk pkg jgs gSAa o'kZ 2017 esa gesa irk pyk Fkk fd fdlh tkylkt us ;g Hkw[kaM iVuk ds ,d MkWDVj ls lkft"k dj esjs firk dk tkyh nLr[kr dj Jhefr euksjek nsoh] ifr&MkWDVj Nsnh pkS/kjh] flUgk ykbczsjh jksM dks 1@05@1965 dks jftLVªh dj fn;k gS vkSj bl tkyh jftLVªh ds vk/kkj ij Jhefr euksjek nsoh ¼vc LoxhZ;½ ds okfjlku&1- v:.k dqekj pkS/kjh ¼vc LoxhZ;½ 2-o:.k dqekj pkS/kjh ,oa 3- jktdey pkS/kjh rhuksa iq= &Lo0 MkWDVj Nsnh pkS/kjh us vius uke ls tkyh nLrkost izLrqr dj nkf[ky [kkfjt o'kZ 2017 esa MkWDVj Patna High Court CR. MISC. No.31712 of 2025 dt.08-08-2025

Nsnh pkS/kjh us vius uke ls tkyh nLrkost izLrqr dj nkf[ky [kkfjt o'kZ 2017 esa djk fy;kA irk pyrs gh geyksxksa us ,d Title suit eqdnek la0 362@2017 lc tt&8 Hkkxyiqj ds ;gkW nk;j dj fn;k tks fd ekuuh; mPp U;k;ky; iVuk ds vkns"k ij fnu izfrfnu ds fglkc ls py jgk gSA mHk; i{k dks rFkkdfFkr jftLVªh dk ewy nLrkost nkf[ky djus ds vkns"k ikfjr gksus ds ckotwn os tkucw> dj ;g tkyh nLrkost U;k;ky; ds voyksdu ds fy, tek ugha dj jgs gSAa mDr tkyh jftLVªh dh Nk;kizfr ¼9 i`'B½ Jheku~ ds voyksdu ds fy, izLrqr dj ldrk gwWA lkFk gh esjs Lo0 firk ds Passport dh Hkh Nk;kizfr izLrqr dj ldrk gWwA ftlds voyksdu ls Li'V gks tk,xk fd bl jftLVªh ds dkxt ij esjs firk dk tkyh nLr[kr gSA lkFk esa jftLVªh dh Nk;kizfr i`'B 1&8 ij fd;s x;s esjs firk dk gLrk{kj fd;k x;k gS og fcYdqy fHkUu gSA lkFk gh esjs firk jftLVªh ds fy;s dHkh jftLVªh dk;kZy; ugha tkrs Fks] cfYd ?kj ij gh deh"ku djok dj jftLVªh djrs FksA gj jftLVªh ij muds fdlh LvkQ ds xokg ds :i esa uke ,oa gLrk{kj jgrk Fkk vkSj esjs firk ges"kk vaxzsth Hkk'kk esa nLrkost cuokrs FksA vr% Jheku~ ls izkFkZuk gS fd bu tkylktksa ls tkyh jftLVªh dk ewy nLrkost tIr dj mldk Forensic Examination djk;sa rkfd esjs ikfjokfjd tehu ij gekjk ekfydkuk gd dk;e dj ldsA lkFk gh Jheku~ ls iqu% vkxzg gS fd jktdey pkS/kjh] o:.k dqekj pkS/kjh] lquhy dsfM;k] v"kksd "kekZ] jkts"k dqekj laFkkfy;k] lkFkZd laFkkfy;k o muds lHkh lg;ksxh tks fd bl uktk;t d`R; esa "kkfey gSa ij /kks[kk/kM+h o muds lHkh lg;ksxh tks fd bl uktk;t d`R; esa "kkfey gSa ij /kks[kk/kM+h vkSj tkylkth ds lqlaxr /kkjkvksa esa izkFkfedh ntZ dj mfpr dkuwuh dkjokbZ dh tk;s ftlds fy, eSa Jheku~ dk lnk vkHkkjh jgwWxkA vkidk fo"oklh g@&vLi'V ¼dey eksgu Bkdqj½ irk% vkuanx<+ iSysl] lw;Zeksgu Bkdqj iFk] Fkkuk&frydkekW>h] Hkkxyiqj 812001 eks0 ua0 9903294587 fnukad 01@4@2025

18. It would also be apposite to reproduce paragraph

Nos. 7, 9, 11 & 12 of the judgment as available through Cr.

Misc. No. 24939/2025 dated 25.04.2025 passed by this

Court, where the order dated 13.09.2024 passed in Cr. Patna High Court CR. MISC. No.31712 of 2025 dt.08-08-2025

Revision No. 152/2023 by the learned Additional Sessions

Judge - XI, Bhagalpur and also the order dated 18.10.2023,

as passed by the learned Judicial Magistrate - 1st Class,

Bhagalpur in Complaint Case No. 1975/2022 are set aside

with a direction to pass a fresh order qua the aforesaid

complaint case in accordance with law, which reads as under:

7. It is submitted that as per settled principle of law, the court is only to look whether a prima-facie case is made out or not, rather than to look into the probative value of the materials whether the case would culminate with acquittal or conviction. In support of his submission, learned counsel relied upon the legal report of Hon'ble Supreme Court as available through Amannullah and Anr. Vs. State of Bihar and Ors. reported in (2016) 6 SCC 699.

9. It would be apposite to reproduce para 25 of Amannullah' case (supra), which reads as under:

"25. A careful reading of the material placed on record reveals that the learned CJM took cognizance of the offences alleged against the accused persons after a perusal of the case diary, charge-sheet and other material placed before the court. The cognizance was taken, as a prima facie case was made out against the accused persons. It is well settled that at the stage of taking cognizance, the court should not get into the merits of the case made out by the police, in the charge-sheet filed by them, with a view to calculate the success rate of prosecution in that particular case. At this stage, the court's duty is limited to the extent of finding out whether from the material placed before it, the offence alleged therein against the accused is made out or not with a view to proceed further with the case."

10. Considering the submissions as canvassed by learned counsel for the petitioner and also the impugned order dated 18.10.2023, it appears prima-facie that learned Magistrate exceeded its jurisdiction while recording the impugned order of dismissal under section 203 of Cr.P.C., as the materials available on record appears to be appreciated in its probative terms which may prejudice legal rights of petitioner in civil suit as discussed above, which is not Patna High Court CR. MISC. No.31712 of 2025 dt.08-08-2025

permissible in view of aforesaid legal provisions as available through Amannullah' case (supra). Revisional court also failed to appreciate aforesaid aspects.

11. Accordingly, the order dated 13.09.2024 passed in Criminal Revision No. 152/2023 by the learned Additional Sessions Judge-XI, Bhagalpur and also the order dated 18.10.2023 as passed by learned Judicial Magistrate - 1 st Class, Bhagalpur in Complaint Case No. 1975/2022, are hereby set-aside with a direction to the court of learned Judicial Magistrate - 1st Class, Bhagalpur/concerned court as to pass a fresh order qua Complaint Case No. 1975 of 2022 with available materials in accordance with law, as discussed aforesaid without being prejudice.

12. Accordingly, this application stands disposed of."

19. It would further apposite to reproduce para 13 of

Devendra case (supra), which reads as such:

"13. There cannot, however, be any doubt or dispute whatsoever that in a given case a civil suit as also a criminal proceeding would be maintainable. They can run simultaneously. Result in one proceeding would not be binding on the court determining the issue before it in another proceeding. In P. Swaroopa Rani v. M. Hari Narayana [(2008) 5 SCC 765 : (2008) 3 SCC (Cri) 79] the law was stated, thus: (SCC p. 769, para

11)

11. It is, however, well settled that in a given case, civil proceedings and criminal proceedings can proceed simultaneously. Whether civil proceedings or criminal proceedings shall be stayed depends upon the fact and circumstances of each case."

20. It would also be apposite to reproduce para 42 of

S.N. Vijayalakshmi case (supra), which reads as under:

"42. Coming to the second question i.e., whether civil and criminal proceedings both can be maintained on the very same set of allegations qua the same person(s), the answer Patna High Court CR. MISC. No.31712 of 2025 dt.08-08-2025

stricto sensu, is that there is no bar to simultaneous civil and criminal proceedings. If the element of criminality is there, a civil case can co-exist with a criminal case on the same facts. The fact that a civil remedy has already been availed of by a complainant, ipso facto, is not sufficient ground to quash an FIR, as pointed out, inter alia, in P Swaroopa Rani v. M Hari Narayana, (2008) 5 SCC 765 and Syed Aksari Hadi Ali Augustine Imam v. State (Delhi Admn.), (2009) 5 SCC 528. The obvious caveat being that the allegations, even if having a civil flavour to them, must prima facie disclose an overwhelming element of criminality. In the absence of the element of criminality, if both civil and criminal cases are allowed to continue, it will definitely amount to abuse of the process of the Court, which the Courts have always tried to prevent by putting a stop to any such criminal proceeding, where civil proceedings have already been instituted with regard to the same issue, and the element of criminality is absent. If such element is absent, the prosecution in question would have to be quashed. In this connection, Paramjeet Batra v. State of Uttarakhand, (2013) 11 SCC 673 can be referred to:

'12. ... Whether a complaint discloses a criminal offence or not depends upon the nature of facts alleged therein. Whether essential ingredients of criminal offence are present or not has to be judged by the High Court. A complaint disclosing civil transactions may also have a criminal texture. But the High Court must see whether a dispute which is essentially of a civil nature is given a cloak of criminal offence. In such a situation, if a civil remedy is available and is, in fact, adopted as has happened in this case, the High Court should not hesitate to quash the criminal proceedings to prevent abuse of process of the court.' (emphasis supplied)"

21. In view of the aforesaid, as the allegation raised

through the present FIR is of execution of a sale deed using

forged signature of the father of the informant/O.P. No. 2 Patna High Court CR. MISC. No.31712 of 2025 dt.08-08-2025

under conspiracy, in furtherance of which land in issue was

found occupied/encroached on instance of petitioners and,

moreover, original sale deed of land in issue is with

petitioners, which yet to be collected by I.O. of this case to

ascertain its genuineness, which is core issue qua allegation of

forgery and cheating, which are cognizable criminal offences,

therefore, this Court is not inclined to entertain the prayer of

petitioners in view of sole argument that civil matter is

pending between the parties as per legal ratio available

through S.N. Vijayalakshmi case (supra), as both civil

case and criminal case can co-exist, accordingly,

aforementioned petitions stand dismissed.

22. Let a copy of this order be communicated to the

court concerned, henceforth.

(Chandra Shekhar Jha, J) Rajeev/-

AFR/NAFR                         AFR
CAV DATE                      30.06.2025
Uploading Date                08.08.2025
Transmission Date             08.08.2025
 

 
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