Friday, 05, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Jay Shri & Anr. Vs. State of Rajasthan
2024 Latest Caselaw 42 SC

Citation : 2024 Latest Caselaw 42 SC
Judgement Date : 19 Jan 2024
Case No : Crl.A. No.-000330-000330 / 2024

    
   SC Pdf Link

Jay Shri & Anr. Vs. State of Rajasthan

[Criminal Appeal No._______ of 2024 arising out of SLP(Crl.) No. 14423 of 2023]

Leave granted.

With the consent of the learned counsel for the parties, we have taken up the appeal for hearing. Right to file reply is waived.

We have heard learned counsel for the parties, including counsel for the complainant/informant, who has filed an application seeking impleadment, which is allowed impleading him as respondent no. 2 to the present appeal. Prima facie, in our opinion, mere breach of contract does not amount to an offence under Section 420 or Section 406 of the Indian Penal Code, 18601, unless fraudulent or dishonest intention is shown right at the beginning of the transaction.2

This Court has time and again cautioned about converting purely civil disputes into criminal cases.3 Any effort to settle civil disputes and claims, which do not involve any criminal offence, by applying pressure through criminal prosecution should be deprecated and discouraged.4 In view of the aforesaid position, we feel that the appellants - Jay Shri and Hitesh Kela have made out their case for grant of anticipatory bail.

Accordingly, it is directed that in the event of the appellants - Jay Shri and Hitesh Kela being arrested in connection with First Information Report (FIR) no. 0220/2022 dated 26.08.2022 registered with Police Station - Osiyan, District - Jodhpur Rural, Rajasthan for the offence(s) punishable under Sections 420 and 120B of the IPC, they shall be released on bail by the arresting/investigating officer or the trial court on terms and conditions to be fixed by the trial court.

In addition, the appellants - Jay Shri and Hitesh Kela shall comply with the conditions mentioned in Section 438(2) of the Code of Criminal Procedure, 1973. Recording the aforesaid, the impugned judgment/order is set aside and the appeal is allowed.

We clarify that the grant of anticipatory bail and the observations made in the present order will not be treated as an expression of opinion on the merits of the case.

Further, this order will have no bearing whatsoever on any civil proceeding(s).

Pending application(s), if any, shall stand disposed of.

.....................J. (Sanjiv Khanna)

.....................J. (Dipankar Datta)

New Delhi;

January 19, 2024.

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 : MAIMS

 
 
Latestlaws Newsletter