High Court Punjab-Haryana High Court

Virender Singh Malik vs State Of Haryana on 12 September, 2008

Punjab-Haryana High Court
Virender Singh Malik vs State Of Haryana on 12 September, 2008
Crl. Misc. No. M-23658 of 2008                                          1

      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH


                                            Crl. Misc. No. M-23658 of 2008
                                            Date of decision: 12.09.2008



Virender Singh Malik
                                                       ....Petitioner

                                     V/s


State of Haryana
                                                       ....Respondent.

CORAM:HON’BLE MR. JUSTICE A.N. JINDAL

Present : Mr. Gaurav Mohunta, Advocate
for the petitioner.

A.N. JINDAL J.

The Petitioner is the Block Development and Panchayat Officer

posted at Gurgaon as Assistant Collector, First Grade. He has sought

quashing of the FIR No. 285 dated 21.12.2007 under Sections

420,467,468469,120-B IPC and under Section 13 (1) of the Prevention of

Corruption Act, 1988 registered at Police Sation Sector 56, Gurgaon along

with all other consequential proceedings.

The facts in backdrop of the case are that a suit under Section

13-A of the Punjab Village Common Lands (Regulation) Act, 1961(as

applicable to the State of Haryana) was filed on 11.03.1985 by the

proprietors in the Court of Assistant Collector, First Grade Gurgaon

pertaining to 4703 bighas 15 biswas of Gram Panchayat land situated in

village Bandhawari, District Gurgaon on the ground that proprietors from
Crl. Misc. No. M-23658 of 2008 2

the very beginning were the owners in cultivating possession of the land as

Biswedars and Gram Panchayat has no concern. The said suit was partly

decreed by the petitioner vide order dated 09.11.1989 to the effect that out

of the total land, 1566 bighas 5 biswas is that of the proprietors while the

remaining land was that of Gram Panchayat.

The Collector vide his judgment dated 17.11.1989 allowed the

appeal and case was remanded back to the Assistant Collector vide order

dated 18.12.1991 for fresh decision on merits.

The revision petition filed by the petitioner against the order of

learned Collector, Gurgaon was dismissed vide order 21.01.1993. since

Assistant Collector Ist Grade, Gurgaon had made the illegal transfer of the

land therefore present FIR was registered against him and was investigated.

During investigation it transpires that as per copy of jamabandi for the year

1984-85 Department of State Affairs, through the Panchayat land of village

Bandhawari was in possession. The land in dispute, as per entry of

Jamabandi is Gair Mumkin Abadi, Gair Mumkin Nadi, Nala, Pahar and the

same was used for public purposes. As a matter of fact, the Assistant

Collector 1st Grade, Gurgaon in order to cause loss to the State exercised his

powers confirming rights on the private persons. The said act is clear cut

flagrant misuse of power. The provision of Section 2(g)-5 had been

eliminated through Act No. 9/92 published on 11.2.1992 after which the

total area of shamlat deh was to be included in panchayat. Before the

elimination of the provision, only 25 percent of the areas was to be included

in the panchayat. The petitioner in connivance with other persons of the

area transferred the land.

Hence in view of this, specific allegations are made, no ground
Crl. Misc. No. M-23658 of 2008 3

for quashing the aforesaid FIR and all other consequential proceedings is

made out. The petition stands dismissed. However, Superintendent of

Police, Gurgaon is directed to examine as to who were the accomplices of

the petitioner, investigate the case against them in order to unearth the

scandal in which huge area of Gram Panchayat land has been illegally

transferred.

12.09.2008                                           (A.N. JINDAL)
Ajay                                                    JUDGE