High Court Punjab-Haryana High Court

Madan Mohan vs Surjit Singh And Others on 4 September, 2009

Punjab-Haryana High Court
Madan Mohan vs Surjit Singh And Others on 4 September, 2009
Crl. Misc. No.M-24694 of 2009                                    -1-

      IN THE HIGH COURT OF PUNJAB AND HARYANA
                    AT CHANDIGARH

                                Crl. Misc. No.M-24694 of 2009
                                Date of decision:04.09.2009


Madan Mohan                                         ....Petitioner


                                     versus


Surjit Singh and others                             .....Respondents
Coram:-     HON'BLE MR. JUSTICE L. N. MITTAL.

Present:    Mr.Mahavir Sandhu, Advocate for the petitioner.

L. N. MITTAL, J (ORAL)

Madan Mohan has filed this petition under Section 482 of

the Code of Criminal Procedure (in short Cr.P.C) for quashing of

judgment dated 10.07.2009 (Annexure P-2) passed by learned

Additional Sessions Judge, Panchkula thereby allowing revision

petition filed by respondent Nos.1 to 3 against summoning order

dated 06.01.2006 (Annexure P-1) passed by learned Judicial

Magistrate Ist Class, Panchkula whereby respondent Nos.1 to 3 were

summoned to face trial for offences under Sections 420, 468, 471

and 120-B of the Indian Penal Code (IPC) in criminal complaint

instituted by the petitioner.

Petitioner’s case is that respondent Nos.2 and 3 as Field

Kanungo and Patwari respectively prepared demarcation report at

the instance of Harnam Singh accused since deceased and his son-

in-law Surjit Singh respondent No.1 Halqa Patwari and on the basis

of said demarcation report, Harnam Singh filed civil suit for

possession of land allegedly encroached upon by the petitioner. The
Crl. Misc. No.M-24694 of 2009 -2-

case of the petitioner is that the said demarcation report has been

forged by respondent Nos.2 and 3 in conspiracy with respondent

No.1 and Harnam Singh. Learned Trial Magistrate after recording

preliminary evidence ordered summoning of respondent Nos.1 to 3

and Harnam Singh for various offences mentioned above vide order

(Annexure P-1). However, revision petition filed by respondent Nos.

1 to 3 has been allowed by learned Additional Sessions Judge,

Panchkula vide impugned judgment dated 10.07.2009 (Annexure P-

2) and consequently summoning order (Annexure P-1) has been set

aside and criminal complaint filed by the petitioner has been

dismissed.

I have heard learned counsel for the petitioner and

perused the case file.

Learned Additional Sessions Judge allowed the revision

petition on the ground that respondent Nos. 1 to 3 cannot be

prosecuted without requisite sanction of appointing authority under

Section 197 Cr.P.C. However, said sanction is not required for

prosecuting respondent Nos.1 to 3 because they are not public

servants who are not removable from their office save by or with the

sanction of the Government. On merits, however, the petitioner has

not made out a case for prosecuting respondent Nos.1 to 3 for the

alleged offences.

Learned counsel for the petitioner emphatically contended

that in civil suit filed by Harnam Singh, the aforesaid demarcation has

been disbelieved. However, merely on this basis, it cannot be said

that respondent Nos.1 to 3 committed any offence. The demarcation

report was disbelieved by Civil Court because demarcation was not
Crl. Misc. No.M-24694 of 2009 -3-

made in accordance with the Rules laid down by the Financial

Commissioner. Respondent Nos.2 and 3 did not fix three pacca

points for making the demarcation as required by the Rules.

Consequently, the said demarcation report was not accepted by the

Civil Court. However, it does not mean that the demarcation report

was forged or the respondents committed any offence.

Learned counsel for the petitioner vehemently argued that

date of demarcation has been changed in the demarcation report

from 07.03.2003 to 08.03.2003 by overwriting. However, merely on

this basis, respondent Nos.2 and 3 cannot be held to be liable for any

offence because mere change of date of demarcation report would

not show that this was done with any dishonest intention.

Respondent Nos.2 and 3 changed the date by overwriting the figure

‘8’ over figure ‘7’ in the date. However, they could have originally

written the date ‘8’ if they so wanted or they could also have prepared

a separate report by writing the date correctly. It is very often that

date of previous day is written on documents inadvertently and the

same is corrected when the mistake comes to notice. Mere changing

the date from 07.03.2003 to 08.03.2003 would not show that

respondent Nos.1 to 3 committed the offence of forgery. The

document was prepared by respondent Nos.2 and 3 under their

signatures and therefore, the document does not come within the

purview of ‘forged document’.

In view of the aforesaid, finding no merit in the instant

petition, the same is accordingly dismissed.

04.09.2009                                          ( L. N. MITTAL )
A.Kaundal                                              JUDGE
 Crl. Misc. No.M-24694 of 2009   -4-