High Court Rajasthan High Court - Jodhpur

Jethu Dan vs State Of Raj. & Ors on 17 May, 2011

Rajasthan High Court – Jodhpur
Jethu Dan vs State Of Raj. & Ors on 17 May, 2011


1

S.B. Civil Writ Petition No.4093/2011.
(Jethu Dan Vs. State of Rajasthan & Others)

DATE OF ORDER : May 17, 2011.

HON’BLE MR. JUSTICE GOPAL KRISHAN VYAS

Dr. Sachin Acharya for the petitioner.

In this writ petition, the petitioner has prayed for

quashing order dated 16.06.2010, Annex.-7 whereby

prosecution sanction was accorded against the petitioner

for filing prosecution in FIR No.132/2008 for allegedly

committing offences under Sections 7, 13(1)(d), 13(2),

Prevention of Corruption Act.

Main contention of petitioner is that no proper

opportunity of hearing was accorded to the petitioner by

the Chief Executive Officer, Zila Parishad, Pali before

issuing the prosecution sanction for launching prosecution

against the petitioner.

In my opinion, looking to the seriousness of the

charges and investigation made by the Anti Corruption

Department, an employee against whom serious

allegations are there for committing offences under

Sections 40, 467, 468, 471, 477 and 120B, I.P.C. along

with provisions of the Prevention of Corruption Act and, in

the investigation, prima facie commission of alleged
2

offences is made out, then, at the time of passing order for

prosecution sanction there is no question of claiming any

opportunity of hearing by the employee against whom such

serious charges are levelled.

Upon perusal of Section 19 of the Prevention of

Corruption Act as well as Section 191, Cr.P.C., it is

apparently clear that competent authority is required to

apply its mind towards investigation made by the

investigating agency for the purpose of granting

prosecution sanction. There is no such provision in the

Prevention of Corruption Act and Code of Criminal

Procedure for providing any opportunity of hearing to the

employee before passing order for prosecution sanction.

In view of the aforesaid, no case is made out in this

writ petition for interfering in the order Annex.-7 passed by

the Chief Executive Officer, Zila Parishad, Pali.

Hence, this writ petition is hereby dismissed.

(Gopal Krishan Vyas) J.