/2022 INSC 0380/ REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NO. 749 OF 2022 Rekha Jain      ..Appellant (S) Versus The State of Karnataka & Anr.                       ..Respondent (S) J U D G M E N T  M. R. Shah, J. 1. Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment and order dated 15.09.2020 passed by the High Court   of   Karnataka   at   Bengaluru   in   Criminal   Petition   No. 3442/2020,   by   which,   the   High   Court   has   dismissed   the said   criminal   petition   and   has   refused   to   quash   the FIR/criminal   proceedings   against   petitioners,   the   original writ   petitioners   before   the   High   Court   have   preferred   the present appeal.   1 2. At the outset, it is required to be noted that by order dated 08.01.2021, the present appeal in respect of petitioner No. 1   (Kamalesh   Mulchand   Jain)   has   been   dismissed   and   the notice has been issued in respect of appellant – petitioner No.   2   (Rekha   Jain).   Therefore,   the   present   appeal   is required to be considered qua accused Rekha Jain only. 3. That   respondent   No.   2   herein   –   original   complainant lodged   a   complaint   against   one   Kamalesh   Mulchand   Jain (husband   of   Rekha   Jain),   alleging,   inter­alia,   that   by misrepresentation,   inducement   and   with   an   intention   to cheat   him,   the   said   Kamalesh   Mulchand   Jain   had   taken away 2 kg and 27 grams of gold jewellery. A complaint was registered   as   FIR/Crime   Case   No.   75/2020   dated 13.03.2020   for   the   offence   under   Section   420   of   Indian Penal Code (IPC). During the course of the investigation, it was   found   that   appellant   –   Rekha   Jain   was   absconding and   the   gold   jewellery,   taken   away   from   the   original complainant   by   her   husband   –   Kamalesh   Mulchand   Jain, was   with   her,   therefore,   the   investigation   was   carried   out 2 against   her   also,   which   led   to   the   said   Rekha   Jain   to approach   the   High   Court   by   way   of   a   petition   under section  482 of  Cr.PC  to  quash  the  FIR against  her  for  the offence under Section 420 of IPC. By the impugned order, the   High   Court   refused   to   quash   the   criminal proceedings/FIR,   even   in   so   far   as   the   accused   –   Rekha Jain is concerned. Hence, the present appeal.  4. Learned   counsel   appearing   on   behalf   of   the   appellant   – accused   –   Rekha   Jain   has   vehemently   submitted   that considering   the   allegations   in   the   complaint/FIR   as   they are,   there   are   no   allegations   that   accused   Rekha   Jain induced the complainant to deliver the gold jewellery. It is submitted   that   the   entire   allegations   can   be   said   to   be against  Kamalesh  Mulchand   Jain,  who   happens  to  be  the husband   of   the   appellant   –   Rekha   Jain.   It   is   submitted that   therefore,   when   there   are   no   allegations   of inducement by present Appellant – Accused Rekha Jain, it cannot be said that the appellant – accused – Rekha Jain has committed any offence as alleged for the offence under Section 420 of IPC.  3 It   is   submitted   that   therefore   the   High   Court   has committed   a   grave   error   in   not   quashing   the   criminal proceedings  against  the   appellant   –  accused  ­  Rekha   Jain for the offence under Section 420 of IPC.   5. The   present   appeal   is   vehemently   opposed   by   Shri   Saket Gogia, learned counsel appearing  on behalf of the original complainant.  5.1 It   is   vehemently   submitted   by   learned   counsel   appearing on   behalf   of   the   original   complainant   that   the   appellant   – accused   –   Rekha   Jain   is   found   to   be   in   possession   of   the gold   jewellery,   which   was   taken   away   from   the complainant.   That   even   the   appellant   –   accused   –   Rekha Jain was absconding. It is contended that it cannot be said that   the   appellant   has   not   committed   any   offence   at   all. That the appellant – accused may be charged for the other offences   of   keeping   the   gold   jewellery,   which   is   property obtained   by   her   husband   by   cheating   and   deceiving. Therefore,   it   is   prayed   not   to   quash   the   criminal 4 proceedings/FIR   even   so   far   as   the   appellant   –   accused   ­ Rekha Jain is concerned.     6. Learned   counsel   appearing   on   behalf   of   accused   –   Rekha Jain   –   the   appellant   has   submitted   that   she   has   been chargesheeted for the offence under Section 420 of IPC and the said accused is shown as accused No. 4.   7. We have heard learned counsel appearing on behalf of the respective parties at length.  8. At   the   outset,   it   is   required   to   be   noted   that   the   offence alleged against the appellant – accused – Rekha Jain is for the   offence   under   Section   420   of   IPC.   She   has   been   now chargedsheeted   for   the   said   offence.   However,   considering the   allegations   in   FIR/complaint,   it   can   be   seen   that   the entire   and   all   the   allegations   are   against   the   accused Kamalesh Mulchand Jain. In the complaint/FIR, there are no   allegations   whatsoever   to   the   effect   that   the   accused   ­ Rekha Jain induced the complainant to part with the gold jewellery.   Therefore,   in   the   absence   of   any   allegation   of inducement   by   the   accused   Rekha   Jain,   she   cannot   be 5 prosecuted for the offence under Section 420 of IPC. There must be a dishonest inducement by the accused.  As per Section 420 of IPC, whoever cheats and thereby dishonestly   induces   the   person   de ceived   to   deliver   any property to any person, can be said to have committed the offence under Section 420 of IPC. Therefore, to make out a case against a person for the offence under Section 420 of IPC,   there   must   be   a   dishonest   inducement   to   deceive   a person to deliver  any  property  to any  other person. In the present case, there is no allegation at all against accused – Rekha   Jain   of   any   inducement   by   her   to   deceive   and   to deliver   the   gold   jewellery.   The   allegations   of   dishonest inducement   and   cheating   are   against   her   husband   – accused   –   Kamalesh   Mulchand   Jain.   Therefore, considering   the   allegations   in   the   FIR/complaint   as   they are,   and   in   the   absence   of   any   allegation   of   dishonest inducement by Rekha Jain, it cannot be said that she has committed any offence under Section 420 of IPC for which she   is   now   chargesheeted.   Therefore,   the   High   Court   has committed   a   grave   error   in   not   quashing   the   criminal 6 proceedings   against   Rekha   Jain   for   the   offence   under Section 420 of IPC. This is a fit case where the High Court could   have   exercised   its   powers   under   Section   482   of Cr.PC   and   to   quash   the   criminal   proceedings   against Rekha Jain for the offence under Section 420 of IPC.      9. In view of the above and for the reasons stated above, the present appeal succeeds in part. The criminal proceedings against   the   appellant   –   accused   –   Rekha   Jain   for   the offence   under   Section   420   of   IPC   is   hereby   quashed. However, it is clarified that what is quashed is the criminal proceedings   for   the   offence   under   Section  420  of   IPC   only and   not   for   any   other   offence(s),   if   any,   committed   by   the accused – Rekha Jain. The present appeal is limited to the offence under Section 420 of IPC only as at present she is chargesheeted   only   for   the   offence   under   Section   420   of IPC. The present appeal is allowed to the aforesaid extent.           …………………………………J.                   (M. R. SHAH) …………………………………J. New Delhi,   (B.V. NAGARATHNA)           May 10, 2022 7