Supreme Court of India

Surendra Kumar Bhatia vs Kanhaiya Lal & Ors on 30 January, 2009

Supreme Court of India
Surendra Kumar Bhatia vs Kanhaiya Lal & Ors on 30 January, 2009
Author: R.V.Raveendran
Bench: R.V. Raveendran, J.M. Panchal
                                                1


                                                              REPORTABLE
                  IN THE SUPREME COURT OF INDIA

                CRIMINAL APPELLATE JURISDICTION

                  CRIMINAL APPEAL NO. 174 OF 2009
              (Arising out of SLP [Criminal] No.3173 of 2006)



Surendra Kumar Bhatia                                      ... Appellant

Vs.

Kanhaiya Lal & Ors.                                        ... Respondents

[With Crl.A. No. 175/2009 [@ SLP [Crl.] No.6213/2006]



                             JUDGMENT

R.V.RAVEENDRAN, J.

Leave granted. Heard counsel.

2. These appeals by special leave are preferred against the order dated

24.2.2006 passed by the Rajasthan High Court, allowing a petition filed by

respondents 1 and 2 herein, under section 482 of the Code of Criminal

Procedure (`the Code’ for short) and quashing FIR No.241 of 2005

registered at Jyoti Nagar Police Station, Jaipur, in so far as respondents 1 to

3 herein.

2

3. One Chauthmal is said to have entered into an agreement of sale

dated 11.8.1980 followed by an agreement dated 24.11.1988 agreeing to sell

20 bighas of land in Khasra No.9 in Sukhalpura village to Shiva Co-

operative Housing Society Ltd. (for short `Society’). The said agreement is

said to have confirmed (i) that payment of the entire price of 20 bighas of

land was made by the society to Chauthmal; (ii) that possession of the land

agreed to be sold was delivered to the society; and (iii) that out of 20 bighas

agreed to be sold, 5 bighas of land stood in the name of other persons and

Chauthmal would ensure that an agreement was executed by them also in

favour of the society in regard to that extent.

4. Some lands in Sukhalpura village, including 31 bighas in Khasra

No.9, were acquired for a housing scheme floated by Rajasthan Housing

Board (for short, `the Board’) under preliminary notification dated 5.4.1985

and final notification dated 16.10.1985 issued under the Land Acquisition

Act, 1894 (`Act’ for short). Khasra No.9 was shown as `Sivaya Chak’

(government land) in the said notification and possession thereof was

delivered to the Housing Board on 13.6.1988.

3

5. Chauthmal is said to have filed a revenue suit for a declaration that

Khasra No.9 was not government land and that he was one of the owners of

the said land and for consequential reliefs. The said suit was decreed on

10.9.1986, and was affirmed by the Revenue Board, Ajmer. In pursuance of

it, the following five persons were shown as owners of Khasra No.9 in the

revenue records, their share being shown in brackets : Chauthmal (15/33),

Mohanlal (2/33), Geeta Devi (2/33), Kaushaliya Devi (1/33) and

Kanhaiyalal (13/33).

6. The State Government formulated a scheme enabling the land owners

to opt for allotment of developed land equal to 15% of acquired land in lieu

of the compensation for the acquired land. The cases where the land

owners opt for such allotment, were to be considered by an Allotment

Committee, to decide upon the requests after due inquiry into title and after

ascertaining that there were no claims or court-cases.

7. The land owners/power of Attorney holders of Khasra No.9

approached the Board for such allotment. One Kailash Chand who claimed

to be the successor (legatee) of Chauthmal was one of them and he claimed

allotment of developed land in lieu of 15 bighas of acquired land. The
4

society also appears to have filed an application before the Board on

21.12.2001 claiming compensation in respect of 20 bighas in Khasra No.9

on the basis of the agreement of sale. The claim of the society was rejected

on 8.7.2002.

8. On 17.7.2002 the power of attorney holders of four owners of Khasra

No.9 (Kailash Chand, Mohanlal, Geeta Devi and Kanhaiyalal) entered into

separate agreements with the Housing Board, consenting for allotment of

developed land (15% of the extent of the acquired land) in lieu of

compensation. In the said agreements, the land owners asserted and

declared that their respective shares in the land were not subject to any

encumbrance and no dispute or litigation was pending in regard to the same.

After an inquiry, the Allotment Committee accepted the request and a

settlement award dated 22.7.2002 was passed by the Special Officer of

Rajasthan Housing Board recording the agreement to allot 15% developed

land in lieu of compensation in respect of 28 bighas 17 Biswas in Khasra

No.9 (as the remaining 2 bighas 3 Biswas out of 31 bighas notified, was

found to be under encroachment). Pattas were issued subsequently in regard

to such allotted land.

5

9. Thereafter, the members of the society filed a complaint before the

Board claiming that the society ought to have received the said 15%

developed land in lieu of compensation relating to the 20 bighas of acquired

land. Some members of the society, through a forum known as Mithila

Nagar Suraksha & Vikas Samiti also made a representation to the Chief

Minister on 17.10.2005 alleging that the Khatedars/power of attorney

holders of Khasra No.9 in collusion with the Special Officer had practiced

fraud and grabbed the valuable land from the Rajasthan Housing Board. The

Chief Minister’s office appears to have suggested action on such

representation. In pursuance of it, the appellant on behalf of the Board

lodged an FIR on 7.11.2005 (at about 9.20 p.m.), alleging that the

Khatedars/Power of Attorney holders of Khasra No. 9 had made false

representations to the Board, and in collusion with the Special Officer of the

Board and office bearers of the society, had fraudulently obtained allotment

pattas in the year 2002.

10. First respondent herein who claimed to be the owner of 13 bighas in

Khasra No.9 and respondent No. 2 herein who was his attorney holder, filed

a petition under section 482 of the Code for quashing the FIR on the ground

that the averments made in the FIR did not make out a prima facie case
6

against them, even if the allegations in the FIR was taken to be true. The

High Court by the impugned order dated 24.2.2006 allowed the said petition

and quashed the FIR insofar as respondents 1 and 2 as also the Special

Officer of the Board on the following two grounds :

(i) The Land Acquisition Officer, when passing an award under Section
11(2) of the Act functions as a “Judge” as defined in Section 19 of the
Indian Penal Code (`IPC’ for short) and therefore, is entitled to the
protection of section 77 IPC. Therefore making a settlement award by the
Special Officer of the Board granting developed land in lieu of
compensation to the land owners could not, under any circumstances, give
rise to an offence under the penal Code.

(ii) The allegations in the FIR did not constitute an offence of cheating or
forgery punishable under Sections 420,467,468 and 471 of IPC.

11. The said order of the High Court is challenged in these two appeals

by special leave. The first is filed by the complainant namely the Deputy

Housing Commissioner of Rajasthan Housing Board. The second is filed by

`Mithila Nagar Nyay Manch’ claiming to represent the members of the

society. On the contentions urged, two questions arise for consideration:-
7

(i) Whether the immunity under Section 77 IPC is available to a
Collector/Land Acquisition Officer/Special Officer who makes an award, by
way of settlement or otherwise, under the provisions of Land Acquisition
Act, 1894.

(ii) Whether the allegations in the FIR did not constitute an offence under
sections 420, 467,468 and 471 of IPC.

Re : Question No.(i)

12. Section 77 IPC provides that nothing is an offence which is done by a

Judge when acting judicially in the exercise of any power which is, or which

in good faith he believes to be, given to him by law. Section 19 IPC defines

a `Judge’ as denoting not only every person who is officially designated as a

Judge, but also every person who is empowered by law to give in any legal

proceedings, civil or criminal, a definitive judgment, or a judgment which, if

not appealed against, would be definitive, or a judgment which, if confirmed

by some other authority, would be definitive, or who is one of a body of

persons empowered by law to give such a judgment. The question is

whether the Collector (or any officer appointed by the appropriate

government or other acquiring authority) performing functions assigned

under the Land Acquisition Act, can be said to be a `Judge’ as defined in
8

section 19 IPC, that is, a person empowered by law to give a definitive

judgment in a legal proceeding and acting judicially in the exercise of such

power.

13. The findings of the High Court that a Collector/Land Acquisition

Officer making an award under Section 11(2) of the Act is entitled to the

immunity of a Judge under section 77 IPC, is based on the following

reasoning :

“Once an agreed award is passed by the competent authority and that award
acquires the status of an executable decree under the law, the evidence
which came before the competent authority on the basis of which such
award is passed, cannot be subjected to investigation by the police
authorities.”

The respondents also supported the said finding by referring to the various

provisions of the Act relating to the powers exercised by the Collector

(which term includes not only the Collector of a District or Deputy

Commissioner, but any officer specially appointed by the appropriate

Government to perform the functions of a Collector under the Act). Section

9 requires the Collector to cause public notice to be given stating that the

Government intends to take possession of land in pursuance of the

acquisition and that claims to compensation for all interests in such land
9

may be made to him. Section 10 empowers the Collector to require any

such person to make a statement containing the names of persons possessing

any interest in the land and of the nature of such interest etc. Section 11

authorizes and requires the Collector to hold an enquiry and make an award

in regard to the true area of land, the compensation which, in his opinion

should be allowed for the land, and the apportionment of the compensation

among all the persons interested in the land. It also provides that no award

shall be made by the Collector without the previous approval of the

appropriate Government or officer authorized by it. Section 12 provides

that the award so made shall be final and conclusive evidence as between

the Collector and the person interested, of the true area and value of the land

and the apportionment of the compensation among the persons interested.

Section 13 empowers the Collector to adjourn the inquiry from time to time

for any cause he deems fit. Section 13A empowers the Collector to correct

any clerical or arithmetical mistakes in the award within six months.

Section 14 empowers the Collector for the purpose of enquiries under the

Act, to summon and enforce the attendance of witnesses, including the

parties interested or any of them and to compel the production of documents

by the same means and so far as may be in the same manner, as is provided

in the case of a Civil Court only or of Civil procedure Code. Section 15
10

requires the Collector to be guided by the provisions contained in Section

23 and 24 of the Act in determining the amount of compensation. Having

regard to the said provisions, it was contended that the powers and functions

exercised by the Collector under the Act were judicial powers of a Civil

Court in rendering definitive judgments and therefore a Collector making an

award, determining the compensation is a Judge as defined in section 19

IPC.

14. On the other hand, the appellant contended that the Land Acquisition

Officer merely makes an offer on behalf of the Government/Acquiring

Authority and does not discharge any judicial functions. It was also

submitted that the award made by the Collector does not bind the claimants,

as they have the choice of not accepting the award and requiring the

Collector to refer the matter to the Civil Court for determination of the

compensation. The appellants pointed out that while Section 26 the Act

specifically provided that the award by the `Judge’ (Reference Court) shall

be deemed to be a decree and the statement of the grounds of such award, a

judgment, section 11 contains no such provision in regard to the awards by

Collector.

11

15. The question whether the Collector/Land Acquisition Officer while

making an enquiry and award under the Act, acts in a judicial capacity or

not, has been considered in a series of judgments. The well settled

principles are :

(a) Any inquiry as to the market value of property and determination of
the amount of compensation by the Collector, is administrative and not
judicial in nature, even though the Collector may have power to summon
and enforce the attendance of witnesses and production of documents. In
making an award or making a reference or serving a notice, the Collector
neither acts in judicial nor quasi judicial capacity but purely in an
administrative capacity, exercising statutory powers as an agent and
representative of the Government/Acquiring Authority.

(b) The award by a Collector is merely an offer of the amount mentioned
as compensation, on behalf of the Government/Acquiring Authority to the
person/s interested. It is neither an executable decree, nor binds the owners
or persons interested in the acquired property.

(c) The Collector does not function as a Judicial Officer who is required
to base his decision only on the material placed in the enquiry in the
presence of parties, but functions as a valuer who ascertains the market
value on material collected from all sources, personal inspection and his
own knowledge and experience.

12

(See the decision of the Privy Council in Ezra vs. Secretary State -1905 (32)

Indian Appeals 93, the decision of the Patna High Court in Gokul Krishna

Banerji vs. Secretary of State – AIR 1932 Pat. 134 and the decisions of this

Court in Raja Harish Chandra Raj Singh vs. The Dy. Land Acquisition

Officer – 1962 (1) SCR 676; M/s. Boman Behram v. State of Mysore – 1974

(2) SCC 316; Mrs. Khorshed Shapoor Chenai vs. Controller of Estate Duty

– 1980 (2) SCC 1; Sharda Devi v. State Government of Bihar – 2003 (3)

SCC 128, and Kiran Tandon v. Allahabad Development Authority – 2004

(10) SCC 745).

16. Only Judges (as defined in section 19 IPC) acting judicially are

entitled to the protection under Section 77 IPC. The Collector is neither a

Judge as defined under Section 19 nor does he act judicially, when

discharging any of the functions under the Act. Therefore he is not entitled

to the protection under Section 77 IPC. The decision of the High Court that

the FIR is to be quashed as the subject matter of the complaint related to the

action taken by the Collector/Special Officer in his capacity as a `Judge’ is

opposed to law and therefore, liable to be set aside.

Re : Question No. (ii)
13

17. The complaint by the members of the society was in regard to the 20

bighas of land out of Khasra No. 9 in regard to which late Chauthmal is

alleged to have agreed to sell to the society under agreements dated

11.8.1980 and 24.11.1988. The members of the society gave a complaint to

the Board claiming that the compensation payable (or 15% developed land

in lieu of compensation) in respect of the said 20 bighas of land, had to be

given to the society and not persons claiming to be legal heirs of

Chauthmal. It was also their contention that on account of collusion among

the successor of Chauthmal and his attorney holder, the Special Officer of

the Board, and the office bearers of the society, the 15% developed land was

allotted to persons who were not entitled to allotment, thereby defrauding

the society and the Board. The respondents 1 and 2 approached the High

Court pointing out that neither the society nor the members of the society, at

any point of time had made any claim in regard to the 13 bighas in Khasra

No.9, which belonged to first respondent, that the entire complaint related

to 20 bighas agreed to be sold by Chauthmal to the society, and that as there

was no complaint of irregularity or commission of any offence in regard to

the 13 bighas of land belonging to the first respondent, there was no

question of involvement of first respondent or his attorney holder (second

respondent) in any offence of cheating or forgery. It is not in dispute that
14

even the suit filed by the society, that was said to be pending at the relevant

time was against Chauthmal in regard to the 20 bighas in Khasra No.9 and

that no suit or proceeding was pending in regard to the remaining 13 bighas

claimed by the first respondent. Only in January, 2003, second respondent

and some others were impleaded in the said suit relating to 20 bighas, in

pursuance of an application filed on 14.11.2002, long after respondents 1

and 2 had executed the agreement and consent award had been made. The

High Court, therefore, rightly held that the allegations in the FIR, even if

accepted as true, did not relate to the respondents 1 and 2 but to others who

had claimed to be the owners/attorney holders in regard to remaining 20

bighas of land.

18. Having regard to the well settled principles laid down in State of

Haryana v. Bhajan Lal – 1992 Suppl. (1) SCC 335; Indian Oil Corporation

v. NEPC India Ltd. – 2006 (6) SCC 736; Inder Mohan Goswami v. State of

Uttaranchal – 2007 (12) SCC 1, we are of the view that the High Court was

justified in holding that the allegations even if taken at their face value did

not prima facie constitute an offence under sections 420, 467, 468 and 471

IPC, by respondents 1 and 2.

19. The leaned counsel for the appellants next submitted that even if the

quashing of the FIR qua respondents 1 and 2 was upheld, the quashing of
15

the FIR against the Special Officer of the Board was unwarranted. While

respondents 1 and 2 were concerned only with 13 bighas which was not the

subject matter of the agreement with the society, the FIR specifically

alleged collusion between Kailash Chand and the Special Officer of the

Board, in regard to 20 bighas of land which was agreed to be sold to the

society by Chauthmal. In fact the writ petition filed by Kailash Chand for

quashing the FIR was rejected by the High Court. (Civil W.P.

No.9293/2005 decided on 23.11.2005). As the finding of the High Court

that the Collector/Special Officer was a Judge has been set aside, the

quashing of the FIR with reference to the Special Officer, cannot be upheld.

To this extent, the contention of the appellants merits acceptance and the

quashing of the FIR with reference to the then Special Officer is set aside.

The quashing of FIR as against respondents 1 and 2 will have no bearing on

the FIR in so far as the other accused with reference to the 20 bighas of

land. Nor anything stated above shall be construed as a finding on the

merits.

20. The appeals are accordingly allowed in part to the extent mentioned

above.

.

……………………….J.

                                                  (R V Raveendran)
                    16




New Delhi;               ............................J.
January 30, 2009.        (J M Panchal)