Citation : 2025 Latest Caselaw 2469 UK
Judgement Date : 24 March, 2025
2025:UHC:2177
HIGH COURT OF UTTARAKHAND AT NAINITAL
Criminal Misc. Application U/s 482 No. 1296 of 2023
24th March, 2025
Indiabulls Housing Finance Limited
.........Applicant
Versus
State of Uttarakhand and others
........Respondents
----------------------------------------------------------------------
Presence:-
Mr. Pradeep Kumar Chauhan, Advocate for the applicant.
Mr. S.C. Dumka, A.G.A. for the State.
Mr. Aditya Singh and Mr. Rishab Ranghar, Advocates for the complainant.
----------------------------------------------------------------------
Hon'ble Pankaj Purohit, J. (Oral)
By means of the present C482 application, the applicant has put to challenge the order dated 29.04.2023, passed by learned VIIIth Additional Sessions Judge, Dehradun in Criminal Revision No.38 of 2023, CNR No.UKDD01-000830-2023, whereby learned revisional court dismissed the revision of the applicant and affirmed the order passed by learned IIIrd Additional Chief Judicial Magistrate, Dehradun and to quash the order dated 23.04.2022, qua, the applicant passed by learned IIIrd Additional Chief Judicial Magistrate, Dehradun in Complaint Case No.858 of 2020, whereby the applicant was summoned under Section 120-B, 420, 467 and 468 of IPC in the aforesaid complaint case.
2. Facts of the case in brief are that the applicant - Indiabulls Housing Finance Limited - (hereinafter referred to as "Company") is a Company registered under the Companies Act, 1956 and is a secured creditor as defined under Section 2(zd) of Securitization and Reconstruction of Financial Assets and Enforcement of Security Interest Act,
2025:UHC:2177 2002. In the year 2016, the respondent nos.2 and 3 namely - Elkana Nissim Ezekeil and Molshri Kholi Ezekeil
- approached the Company for a loan under a subvention scheme to purchase Unit No.604 in Dehradun and provided documentation with the assurance to make timely payments. Relying upon the documents submitted by the respondents, the applicant sanctioned loan and disbursed it in their favour. After disbursal of loan, the applicant intimated the respondents to pay the loan installments, to which they denied and filed various complaints against the applicant before various courts. Respondents filed a civil suit before learned Civil Judge (S.D.), Dehradun for restraining the applicant from debiting installments towards the loan account, wherein the learned Civil Judge (S.D.), Dehradun dismissed the said suit. Thereafter, demand notices were sent on mail of the respondents and their loan account was declared as N.P.A.
3. It is argued on behalf of learned counsel for the applicant that the applicant-Company does not come under the jurisdiction of the court, therefore, it was incumbent upon the court to conduct an enquiry as contemplated under Section 202 of Cr.P.C. It is also pertinent to mention that on one hand, the respondents are claiming the loan availed by them is under subvention scheme, in which, the builder is liable to pay loan installments to the revisionist/lender and on the other hand the respondents/loanee are also denying the fact of their signature in the tripartite agreement. Hence, the order impugned is bad in law and is liable to be quashed.
4. It is also argued on behalf of learned counsel for the applicant that the respondents filed multiple cases
2025:UHC:2177 against the applicant, with mala fide intention, to cause harassment to him before the different courts/Tribunals. Furthermore, it is purely a civil dispute. He also submits that the F.S.L. Report nowhere stated that the signatures are forged and the trial court did not consider this fact that the signatures of any person may slightly differ by frequently signing various papers at a time. Thus, the impugned orders deserve to be quashed.
5. A counter affidavit has been filed on behalf of respondent nos.2 & 3 stating therein that for purchasing a property in Dehradun, they took a loan from the Company. They agreed to purchase the Flat in-question for sale consideration of about ₹1.05 crore and accordingly, Flat Allotment Agreement, dated 26.05.2016, was entered into among the answering respondents and builder. Thereafter, they applied for loan and accordingly, a loan was sanctioned and an agreement dated 28.05.2016 was entered into among the respondents and the applicant.
6. They came to an accord that repayment of loan installments would start only on getting possession of flat and on execution of tripartite agreement amongst the parties. In the counter affidavit, it is further stated that no such tripartite agreement was ever entered into by the builder and the applicant with the respondents and when the respondents came to know about the default of the loan installment, then they came to know that the alleged tripartite agreement dated 18.04.2016 is a forged one having forged signatures. After that, they preferred a complaint before R.E.R.A. Uttarakhand and the R.E.R.A. sent the tripartite agreement to forensic experts and in the FSL Report, it came that the signatures of the respondents on the tripartite agreement are forged. Thus, it is a clear
2025:UHC:2177 case of forgery committed by the applicant.
7. A rejoinder affidavit has also been filed by the applicant, in which, he reiterated the grounds, which he took in the C482 application.
8. Learned counsel for the applicant relied upon the judgment of the Apex Court in the case of Shiv Jatia vs. Gian Chand Malick & others; reported in (2024) 4 SCC
289. Para 15 of the said judgment is quoted hereinbelow:-
"15. Sub-section (1) of Section 202CrPC, as amended, reads thus:
"202. Postponement of issue of process.--(1) Any Magistrate, on receipt of a complaint of an offence of which he is authorised to take cognizance or which has been made over to him under Section 192, may, if he thinks fit, and shall, in a case where the accused is residing at a place beyond the area in which he exercises his jurisdiction, postpone the issue of process against the accused, and either inquire into the case himself or direct an investigation to be made by a police officer or by such other person as he thinks fit, for the purpose of deciding whether or not there is sufficient ground for proceeding:
Provided that no such direction for investigation shall be made--
(a) where it appears to the Magistrate that the offence complained of is triable exclusively by the Court of Session; or
(b) where the complaint has not been made by a court, unless the complainant and the witnesses present (if any) have been examined on oath under Section 200."
(emphasis supplied) The portion starting from "and" and ending with "his jurisdiction" was added with effect from 23-6-2006. The requirement of postponing the issue of the process was introduced on 23-6-2006 which is applicable only when one of the accused stays outside the jurisdiction of the court. The said requirement is held to be mandatory. The mandatory requirement of postponing the issue of the process because the accused was residing at a place beyond the area where the learned Magistrate exercises his jurisdiction was not applicable when the complaint was filed in 2004. The mandate introduced with effect from 23-6-2006 was not applicable on the date of filing of the complaint. We are not examining whether the amended provision will apply to a complaint filed before 23-6-2006 in which the order of issue of process has been passed after 23-6-2006."
2025:UHC:2177
9. Learned counsel for the applicant also relied upon the judgment of the Apex Court in the case of Priyanka Srivastava & another vs. State of Uttar Pradsesh & others; reported in (2015) 6 SCC 287. Paras 27 to 33 are quoted hereinbelow:-
"27. Regard being had to the aforesaid enunciation of law, it needs to be reiterated that the learned Magistrate has to remain vigilant with regard to the allegations made and the nature of allegations and not to issue directions without proper application of mind. He has also to bear in mind that sending the matter would be conducive to justice and then he may pass the requisite order. The present is a case where the accused persons are serving in high positions in the Bank. We are absolutely conscious that the position does not matter, for nobody is above the law. But, the learned Magistrate should take note of the allegations in entirety, the date of incident and whether any cognizable case is remotely made out. It is also to be noted that when a borrower of the financial institution covered under the Sarfaesi Act, invokes the jurisdiction under Section 156(3) CrPC and also there is a separate procedure under the Recovery of Debts Due to Banks and Financial Institutions Act, 1993, an attitude of more care, caution and circumspection has to be adhered to.
28. Issuing a direction stating "as per the application" to lodge an FIR creates a very unhealthy situation in society and also reflects the erroneous approach of the learned Magistrate. It also encourages unscrupulous and unprincipled litigants, like Respondent 3, namely, Prakash Kumar Bajaj, to take adventurous steps with courts to bring the financial institutions on their knees. As the factual exposition would reveal, Respondent 3 had prosecuted the earlier authorities and after the matter is dealt with by the High Court in a writ petition recording a settlement, he does not withdraw the criminal case and waits for some kind of situation where he can take vengeance as if he is the emperor of all he surveys. It is interesting to note that during the tenure of Appellant 1, who is presently occupying the position of Vice- President, neither was the loan taken, nor was the default made, nor was any action under the Sarfaesi Act taken. However, the action under the Sarfaesi Act was taken on the second time at the instance of the present Appellant 1. We are only stating about the devilish design of Respondent 3 to harass the appellants with the sole intent to avoid the payment of loan. When a citizen avails a loan from a financial institution, it is his obligation to pay back and not play truant or for that matter play possum. As we have noticed, he has been able to do such adventurous acts as he has the embedded conviction that he will not be taken to task because an application under Section 156(3) CrPC is a simple application to the court for issue of a direction to the investigating agency. We have been apprised that a carbon copy of a document is filed to show the compliance with Section 154(3), indicating it has been sent to the Superintendent of
2025:UHC:2177 Police concerned."
29. At this stage it is seemly to state that power under Section 156(3) warrants application of judicial mind. A court of law is involved. It is not the police taking steps at the stage of Section 154 of the Code. A litigant at his own whim cannot invoke the authority of the Magistrate. A principled and really grieved citizen with clean hands must have free access to invoke the said power. It protects the citizens but when pervert litigations takes this route to harass their fellow citizens, efforts are to be made to scuttle and curb the same.
30. In our considered opinion, a stage has come in this country where Section 156(3) CrPC applications are to be supported by an affidavit duly sworn by the applicant who seeks the invocation of the jurisdiction of the Magistrate. That apart, in an appropriate case, the learned Magistrate would be well advised to verify the truth and also can verify the veracity of the allegations. This affidavit can make the applicant more responsible. We are compelled to say so as such kind of applications are being filed in a routine manner without taking any responsibility whatsoever only to harass certain persons. That apart, it becomes more disturbing and alarming when one tries to pick up people who are passing orders under a statutory provision which can be challenged under the framework of the said Act or under Article 226 of the Constitution of India. But it cannot be done to take undue advantage in a criminal court as if somebody is determined to settle the scores.
31. We have already indicated that there has to be prior applications under Sections 154(1) and 154(3) while filing a petition under Section 156(3). Both the aspects should be clearly spelt out in the application and necessary documents to that effect shall be filed. The warrant for giving a direction that an application under Section 156(3) be supported by an affidavit is so that the person making the application should be conscious and also endeavour to see that no false affidavit is made. It is because once an affidavit is found to be false, he will be liable for prosecution in accordance with law. This will deter him to casually invoke the authority of the Magistrate under Section 156(3). That apart, we have already stated that the veracity of the same can also be verified by the learned Magistrate, regard being had to the nature of allegations of the case. We are compelled to say so as a number of cases pertaining to fiscal sphere, matrimonial dispute/family disputes, commercial offences, medical negligence cases, corruption cases and the cases where there is abnormal delay/laches in initiating criminal prosecution, as are illustrated in Lalita Kumari [(2014) 2 SCC 1 : (2014) 1 SCC (Cri) 524] are being filed. That apart, the learned Magistrate would also be aware of the delay in lodging of the FIR.
32. The present lis can be perceived from another angle. We are slightly surprised that the financial institution has been compelled to settle the dispute and we are also disposed to think that it has so happened because the complaint cases were filed. Such a situation should not happen.
2025:UHC:2177
33. At this juncture, we may fruitfully refer to Section 32 of the Sarfaesi Act, which reads as follows:
"32.Protection of action taken in good faith.--No suit, prosecution or other legal proceedings shall lie against any secured creditor or any of his officers or manager exercising any of the rights of the secured creditor or borrower for anything done or omitted to be done in good faith under this Act."
In the present case, we are obligated to say that the learned Magistrate should have kept himself alive to the aforesaid provision before venturing into directing registration of the FIR under Section 156(3) CrPC. It is because Parliament in its wisdom has made such a provision to protect the secured creditors or any of its officers, and needless to emphasise, the legislative mandate has to be kept in mind."
10. Learned counsel for the applicant also relied upon the judgment of the Apex Court in the case of Naresh Kumar and another vs. State of Karnataka and another; reported in (2024) SCC Online SC 268. Para 6 of the said judgment is quoted below:-
"6. In the case of Paramjeet Batra v. State of Uttarakhand, (2013) 11 SCC 673, this Court recognized that although the inherent powers of a High Court under Section 482 of the Code of Criminal Procedure should be exercised sparingly, yet the High Court must not hesitate in quashing such criminal proceedings which are essentially of a civil nature. This is what was held:
"12. While exercising its jurisdiction under Section 482 of the Code the High Court has to be cautious. This power is to be used sparingly and only for the purpose of preventing abuse of the process of any court or otherwise to secure ends of justice. 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)
11. Heard the learned counsel for the parties.
12. After perusal of records and going through the judgments relied by the learned counsel for the applicant, this court is of the opinion that the matter involved has prima facie elements of crime which can only be established
2025:UHC:2177 and proved after a proper trial in the trial court. This Court is also of the opinion that the judgments relied upon by the learned counsel for the applicant are of no help to the applicant under given set of facts. The learned magistrate has after due application of mind directed the lodging of complaint u/s 156(3) Cr.P.C. treating the said application as a complaint.
13. I have also gone through the reasoning assigned by learned Magistrate as well as learned revisional court while passing the impugned orders. I find no irregularity or illegality in the orders passed by the courts below. There are concurrent findings of fact against the applicant and there is no ground for interference in this matter. Accordingly, the present criminal misc. application fails and is hereby dismissed.
14. Pending application, if any, stands disposed of accordingly.
(Pankaj Purohit, J.) 24.03.2025 SK
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!