Chattisgarh High Court High Court

Munku Ram Sarthi vs The State Of Chhattisgarh on 11 February, 2005

Chattisgarh High Court
Munku Ram Sarthi vs The State Of Chhattisgarh on 11 February, 2005
       

  

  

 
 
           HIGH COURT OF CHHATTISGARH : BILASPUR      

          M.Cr.C. No.1359 of 2004

          Munku Ram Sarthi, Raipur (C.G.)
                                        .....Petitioner
                    versus
          1.  The State of Chhattisgarh.
           2.  Station House Officer, Jashpur (CG).
           3.  Smt. Lily Kujur, P.O. Gholeng, Jashpur (CG).
                                        ......Respondents

!          Shri P.Diwakar, Senior Advocate with Shri
           P.S.Koshy, Shri     Raj Kumar Gupta, Shri Vinod
           Deshmukh, counsel for the     petitioner.

^          Shri Pramod Verma, Additional Advocate General
           with Shri M.P.S.Bhatia, Shri Sanjeev Kumar
           Agrawal, Shri Sudhir Bajpai, Panel Lawyers for the
           respondent Nos.1 and 2/State.

           Smt. Hamida Siddiqui, counsel for the respondent
           No.3.


          HON'BLE  SHRI JUSTICE VIJAY KUMAR SHRIVASTAVA        


          Dated:  11/02/2005

:          O R D E R

1. The petitioner has filed this petition under

Section 482 of the Cr.P.C. for quashing and setting

aside the F.I.R. registered at Police Station Kotwali,

Jashpur on 6-5-2004, the investigation and the

proceedings pending in Crime No.113/2004 on the basis

of the said F.I.R. For deciding this petition, the

facts in brief compass are that, the petitioner is an

I.A.S. Officer, who was posted as Collector, Jashpur

from 4-12-2000 to 2-1-2003. The respondent No.3, Smt.

Lily Kujur, during that period, was posted as

Supervisor in the Woman and Child Welfare Department

and the said Department was under control of the

Collector, Jashpur. Smt. Lily Kujur sent a complaint

to various higher authorities including Police

specifically alleging that the petitioner, who was the

Collector, Jashpur, very often called her to his

bungalow, and instead of official work, on such

pretext, used to talk about her personal life. On 16-

10-2001, she was called by the petitioner. She refused

to go, then a message was given to her through her

colleague Supervisor Smt. Sushma Shahi that, the

Collector, Jashpur has called her for official work.

Therefore, she visited the Collector’s bungalow, where

the petitioner gave her various threats, and putting

her in fear, committed rape on her and thereafter

continued the physical relation till 24-6-2002. When

Smt. Lily Kujur, on 24-6-2002, finally refused to

surrender herself for intercourse and threatened him to

report the matter to Chief Minister, she was suspended

from her duty on 26-6-2002 by the petitioner.

2. The State Government, on receiving the

complaint of Smt. Lily Kujur, to know the correctness

of her allegations, requested Chhattisgarh Minority

Commission to make necessary enquiry and submit its

report. The Chhattisgarh Minority Commission, headed

by Shri Ranjan Dayal, after due enquiry, taking

statement of various witnesses and considering various

records, found the allegations leveled by Smt. Lily

Kujur to be false and accordingly submitted its report.

In the capacity of Collector, Jashpur, the petitioner

passed some orders canceling the revenue patta issued

in favour of family members of Shri Nand Kumar Sai, the

Opposition Leader in Vidhan Sabha and also took steps

to declare her daughter disqualified to continue as

Janpad Panchayat Member. As a result thereof, Shri

Nand Kumar Sai started raising the issue of Smt. Lily

Kujur, therefore, again the matter was referred to

Commissioner, Bilaspur Division, Bilaspur for enquiry.

The Commissioner, Bilaspur Division, Bilaspur Shri

Narayan Singh, in his enquiry, examined a number of

witnesses and considered various documents, T.A. Bills

encashed by Smt. Lily Kujur and her colleague, log book

maintained by the driver of the petitioner and other

documents. The Commissioner, Bilaspur Division,

Bilaspur was not only referred to enquire into the

allegations made by Smt. Lily Kujur but also a number

of complaints made against the petitioner were referred

to him for enquiry. As regards the allegations made by

Smt. Lily Kujur, although no specific clear finding has

been given by the Commissioner in his report, impliedly

the said report suggests that the complaint made by

Smt. Lily Kujur was not tallying with the factual

matrix and available documents or to say the complaint

was not found to be correct.

3. On the basis of the complaint sent by Smt.

Lily Kujur, defamatory matter has been published

against the petitioner, therefore, he also filed two

civil suits for damages and one criminal case against

Smt. Lily Kujur and others and the same have been

registered by the Chief Judicial Magistrate, Raigarh

and the proceeding in those cases are in progress.

Shri Nand Kumar Sai has enmity against the petitioner,

who was raising voice not only in Vidhan Sabha but also

giving press statements and was putting pressure on the

Government. Ultimately, as a result thereof, the

F.I.R. was registered against the petitioner on 6-5-

2004 at Police Station Kotwali, Jashpur.

4. The contention of the petitioner is that, the

said F.I.R. has been registered against him with mala

fide intention and the proceedings have been initiated

maliciously with ulterior motive for wreaking vengeance

and the allegations leveled against him are only to

harass him and registration of F.I.R. after more than

2+ years is sheer mala fide exercise of powers by the

authorities, therefore, prayer has been made to quash

the said F.I.R., the investigation and the proceedings

arising out of the said F.I.R. To appreciate the

matter, the F.I.R. registered against the petitioner on

6-5-2004 at Police Station Kotwali, Jashpur is

reproduced below : –

“eSa Fkkuk cxrrkyh t”kiqj esa uxj fujh{kd ds
in ij dk;Zjr~ gwa A vkt fnukad 6&5&2004
dks Jheku~ iqfyl v/kh- egksn; t”kiqj ds
dk;kZy; dk i= dzekad iqv@t”k@jhMj@168@04 fnukad
5&5&2004
izkIr gqvk ftlesa Jh ,e-vkj-lkjFkh ,vkbZ-,-,l-
+ rRdkyhu dysDVj ftyk&t”kiqj }kjk Jherh fyyh
dqtwj dh f”kdk;r ij vijk/k iathc) djus gsrq
ys[k gS A ftlesa fyyh dqtwj dk f”kdk;r i=
dh Nk;kizfr layXu gS A ftlds vuqlkj rRdkyhu
ftyk/;{k Jh ,e-vkj-lkjFkh }kjk fyyh dqtwj ds
lkFk cykr~ laHkksx djus dh f”kdk;r gS A
izdj.k esa /kkjk 376] 342 Hkk-n-fo- dk vijk/k
dk;e fd;k tkrk gS A ewy f”kdk;r i= pLik dh
tkrh gS A f”kdk;r vkosnu i= udy tSlk gS &

izfr ekuuh; iqfyl egkfuns”kd iqfyl gsM
DokVZj] jk;iqj] fo’k;&vkfnoklh mjkao tkfr dh
blkbZ /kekZoyEch cslgkjk vkosfndk ds lkFk
t”kiqj ds dysDVj }kjk vius in ,oa vf/kdkjksa
dk ncko izkIr dj lkr ekg rd cykRdkj djus ,oa
/kedh nsus dh fjiksVZ A

ekuuh; egksn;] lfou; izkFkZuk gS fd eSa
vkfnoklh mjkao tkfr dh fo/kok efgyk gwa ,oa
eSa blkbZ /keZ Lohdkj dh gwa rFkk eSa efgyk
,oa cky fodkl foHkkx] ftyk t”kiqj ds varxZr
vkus okys Cykd xzke&euksjk esa i;Zos{kd
,lqijokbZtj+ ds in ij inLFk gwa A eSa ftl
foHkkx esa ,efgyk ,oa cky fodkl foHkkx esa+
inLFk gwwa og ftyk dysDVj ds fu;a=.k ds v/khu
gS A vDVwcj 2002 esa t”kiqj ds dysDVj Jh
equdqjke lkjFkh us eq>s dHkh foHkkxh; tkudkjh
ysus ds cgkus rks dHkh nkSjk dk;Zdze ds cgkus
vius ?kj lqcg 8&9 cts cqykrs jgs ,oa ogka
tkus ij eq>ls foHkkxh; ckrsa u djrs gq, esjh
futh ftanxh ds ckjs esa dbZ ?kaVs rd eq>ls
iqNrkN djrs Fks tSls & rqEgkjh “kknh fdl lu~
esa gqbZ Fkh A rqe vius ifr ds lkFk fdrus
lky rd jgs gks A rqEgkjs ifr dh e`R;q dc
gqbZ A nqljh “kknh D;ksa ugha dj jgh gks A
nqljh “kknh djus dk fopkj gksxk rks eq>s
crkuk Jh equdqjke lkjFkh ds bu iz”uksa dks
lqu dj eSa ;g vuqeku yxkbZ fd os eq>s fdlh
foHkkxh; dk;Z ls ugha cqykrs cfYd viuk VkbZe
ikl djus ds fy;s cqykrs gSa A rc eSa dysDVj
ds cqykus ij muds ikl nks ckj ugha xbZ A
esjs u tkus ij Hkh lkjFkh us 16&10&2001 dks
lq’kek “kkgh uked ,d i;Zos{kd dks esjs ikl ;g
lans”k ns dj Hkstk fd rqjUr eq>s dysDVj caxyk
tkuk gS A tgka t:jh foHkkxh; ppkZ djuk gS A
lq’kek “kkgh ds cqykus ij eSa dysDVj ds caxyk
lqcg 8 ls 9 ds chp xbZ tgka tkrs gh dysDVj Jh
lkjFkh us lq’kek “kkgh ls dgk fd rqe okil pyh
tkvks vc rqEgkjk dksbZ dke ugha gS A dysDVj
}kjk lq’kek “kkgh dks okil ykSVkus ds ckn
dysDVj Jh lkjFkh eq>s vius ?kjsyq ,dkUr psEcj
esa cSBk;k blds ckn Jh lkjFkh us **cSBd
psEcj** dk njoktk cUn fd;s ,oa eq>s dgus yxs
fd rqe vkt esjs caxys esa jgks eSa rqedks
izeks”ku dj nwaxk A eSaus dysDVj Jh lkjFkh
ds izLrko dks tc Bqdjk;k rc mUgksaus eq>s o
esjs ifjokj dks tku ls ejok nsus dh ,oa
xkatk] pjl ds >wBs ekeys esa Qalok dj tsy
Hkst nsus] esjh ukSdjh [kRe dj nsus dh /kedh
nsrs gq, tcju esjs lkFk vDVwcj ekg lu~ 2001
ls cykRdkj fd;k rFkk blds ckn blh rjg ls eq>s
Mjk /kedk dj yxkrkj os esjs lkFk cykRdkj djrs
jgs eSa pwafd dysDVj ds v/khuLFk vlgk;
deZpkjh gwwa ,oa dysDVj Jh lkjFkh }kjk eq>s
lifjokj tku ls ejok nsus] ukSdjh [kRe dj
nsus] tsy esa ltk nsus dh /kefd;ka nh tk jgh
Fkh A blfy, eSa Hk;Hkhr gks xbZ ,oa mUgksaus
vius in o vf/kdkj dk nq:i;ksx dj dbZ ckj esjs
lkFk cykRdkj fd;k A cykRdkj ds iwoZ dbZ ckj
esjs lkFk dysDVj Jh lkjFkh }kjk v”yhy ppkZ
djus ds ckn tc eq>s caxyk cqyk;k x;k rc eSa
izFke cykRdkj dh ?kVuk fnukad 16&10&2001 dks
,d Vsi fjdkMZ fNik dj ys xbZ Fkh A ftlesa Jh
dysDVj Jh lkjFkh dh vkokt ,oa cykRdkj ds iwoZ
esjs fpYykus dh vkokt dh Vsi gqbZ gS A vkt
Hkh esjs ikl mijksDr Vsi ekStwn gS A Vsi
fjdkMZ lqu dj gh dysDVj ds vijk/k dh ?kVuk
izekf.kr gks tkosxh A dysDVj Jh lkjFkh tc
yxkrkj tc esjk nSfgd “kks’k.k djus yxs ,oa
esjs cnkZ”r dh lhek ikj gks xbZ rc eSaus 24
twu 2002 dks dysDVj lkjFkh ls dgk vc eSa vius
“kjhj esa vkidk vkSj vR;kpkj cnkZ”r ugha dj
ldrh vxj mlds ckn Hkh vki esjs lkFk blh rjg
dk cykRdkj djrs jgs rks eSa eq[;ea=h Jh tksxh
ls feywaxh] essjs eqag ls bruk “kCn fudyus ij
Jh lkjFkh HkM+d mBs ,oa mUgksus eq>s /kedh
fn;k fd vc rqedks eSa NRrhlxs lLisaM dj fn;k ,oa eq>s ges”kk
ds fy, N-x- ls ckgj pys tkus dh vU;Fkk tku ls
ekj nsus o xkatk] pjl ds ekeys esa tsy Hkst
nsus dh /kedh fn;k A esjs ifr dh e`R;q gks
pqdh gS rFkk esjs ifjokj esa 2 ukckfyx iq=
,oa 90 o’khZ; o`) llqj ds vykok vkSj dksbZ
ugha gS A bl rjg eSa vdsyh vlgk; efgyk gwwa
blfy, dysDVj tSls cMs+ vf/kdkjh ds fo:) eSa
fjiksVZ f”kdk;r djus dk lkgl ugha dj ldh ,oa
;fn eSa t”kiqj ds iqfyl Fkkuk ;k ,l-ih- ds
le{k fjiksVZ ;k f”kdk;r d:axh rks Jh lkjFkh
dks rqjar bldk irk py tk,xk d;ksafd iqfyl
foHkkx Hkh mUghsa ds v/khu gS A blfy, eSa
Mkd ls ;g vkosnu vkids le{k U;k; ikus gsrq
Hkst jgh gwwa A eSa ,d blkbZ /kekZoyEch
vkfnoklh tkfr dh ,d vlgk; efgyk gwwa ,oa esjh
etcwjh dk vkSj vius in dk Hkjiwj Qk;nk mBk dj
dysDVj Jh lkjFkh us esjh etcwjh dk vkSj vius
in dk Hkjiwj Qk;nk mBk dj dysDVj Jh lkjFkh us
esjh bTtr ywVk gS A eSa ekuuh; egksn; ls
U;k; dh izkFkZuk djrh gwa A lgh gLrk{kj
,fyyh dqtwj+ lqijokbZtj ,orZeku esa fuyafcr+
efgyk ,oa cky fodkl LFkk;h irk & xzke fxjkax]
iks- ckysax] ftyk & t”kiqj ,N-x-+

13- dk;Zokgh tks dh xbZ % mijksDr fooj.k ls
/kkjk 376] 342 rk-fg- dk izdj.k dj foospuk
esa fy;k x;k @ ugha fy;k x;k rFkk ———–

dh izdj.k foospuk esa fy;k x;k] ;k
{ks=kf/kdkj ds n`f’Vxr Fkkuk &&&&&&&& ftyk
&&&&&&&&&&&&&& dks LFkkukarfjr fd;k x;k ;k na-
iz-la- dh /kkjk 154 **c** ds vUrxZr dk;Zokgh
dh xbZ A
vfHk;ksxh@lwpukdrkZ dks iz-lw-i=
i<+okdj@i<+dj lquk;k x;k] ftUgksus lgh&lgh
vfHkfyf[kr gksuk Lohdkj fd;k A bldh ,d izfr
lwpukdrkZ dks fu%"kqYd iznk; dh x;h A

vfHk;ksxh@lwpukdrkZ ds gLrk{kj@fu"kkuh vaxwBk
,ua- ;fn gS+ t"kiqj

izfr]
ekuuh; U;k;ky; lh-ts-,e- egksn;] t"kiqj
dh vksj lwpukFkZA"

5. The petitioner, placing reliance on Ashok

Chaturvedi and others vs. Shitul H. Chanchani and

another, reported in (1998) 7 SCC 698, Pepsi Foods Ltd.

and another vs. Special Judicial Magistrate and others,

reported in (1998) 5 SCC 749, M.N.Damani vs. S.K.Sinha

and others, reported in (2001) 5 SCC 156, Union of

India vs. Prakash P. Hinduja and another, reported in

2003 Cri.L.J. 3117, contended that, if the F.I.R. and

the statement of witnesses are considered on their face

value, no offence is made out against him and,

therefore, the F.I.R., the investigation and all the

proceedings arising out of the said F.I.R. are required

to be quashed. The petitioner also contended that, the

enquiry reports of the Chhattisgarh Minority Commission

and the Commissioner, Bilaspur Division, Bilaspur are

also required to be considered to determine that the

complaint has been made against him only to take

revenge with some political ulterior motive and with

mala fide intentions.

6. During the arguments, the petitioner

submitted that, he, during his tenure as Collector,

Jashpur, cancelled some revenue patta granted to family

members of Shri Nand Kumar Sai, the then Opposition

Leader in Vidhan Sabha and also initiated proceedings

to disqualify her daughter to be Janpad Panchayat

Adhyaksh. It is contended that, the said F.I.R.

against him is the result of the abovementioned

enmities with Shri Nand Kumar Sai. The F.I.R. has not

been lodged by Shri Nand Kumar Sai nor it could be

shown that Shri Nand Kumar Sai has any interest to

support this case against the petitioner. Being a

leader if he raised some voice in Vidhan Sabha or gave

statements to newspapers, it cannot be said that

raising voice by him can declare the allegations

leveled by Smt. Lily Kujur against the petitioner to be

false.

7. The petitioner raised his further contention

that, the date referred by Smt. Lily Kujur i.e. 16-10-

2001 to be the first date when she was raped by him is

completely false. During the enquiry made by the

Chhattisgarh Minority Commission and the Commissioner,

Bilaspur Division, Bilaspur, T.A. Bills claimed by Smt.

Lily Kujur have been considered, and in the said claim,

Smt. Lily Kujur has shown herself to be on tour on 16-

10-2001. Learned counsel for the respondent Nos.1 and

2/State has made it clear that, during the

investigation, Smt. Lily Kujur has been examined under

Section 161 of the Cr.P.C. and she has explained the

said situation and clarified that, on 16-10-2001, she

was not on tour as shown in her T.A. Claim.

8. From perusal of the report submitted by the

Commissioner, Bilaspur Division, Bilaspur, it is

manifest that, how the tour, said to be performed on 16-

10-2001 by Smt. Lily Kujur, is false, has been very

specifically narrated with particulars by one of

revenue officers Shri Pradhan in his complaint, and the

details have been described in the report of the

Commissioner, Bilaspur Division, Bilaspur.

9. This is not the stage where it is to be

decided that Smt. Lily Kujur was in fact on tour on 16-

10-2001 or was present at Jashpur and that too in the

bungalow of Collector, Jashpur, but this fact is to be

determined in accordance with the established

principles of law and during the trial.

10. The second date referred to by the petitioner

is 24-6-2002. The contention of the petitioner is

that, the allegation leveled by the prosecutrix

regarding incident took place on 24-6-2002 is false,

because on that date, he was at Ranchi for medical

check up. May the contention be true, but this is in

fact a plea of alibi taken by the petitioner which

requires to be proved by substantial evidence in a

Court of law and that too during the trial and not at

this juncture.

11. The further contention of the petitioner is

that, he has filed two civil suits claiming damages for

the said malicious prosecution and has also filed a

complaint under Section 500 of the I.P.C. against Smt.

Lily Kujur and those case have been registered by Chief

Judicial Magistrate and proceedings therein are going

on. This contention has no relevance with reference to

declaring the F.I.R. false.

12. The petitioner further contended that, rape

has been defined in Section 375 of the I.P.C., and

according to that definition, not a single ingredient

to hold the allegations leveled against him within the

ambit of rape is there. From bare reading of the

F.I.R., it is apparent that, Smt. Lily Kujur has

specifically alleged in her complaint that, the

petitioner bolted the door of his chamber and allured

her for promotion, and on her refusal, gave her various

threats, and by threatening, forcibly committed rape on

her. She has also reported that, because of various

threats, she, being a subordinate employee of the

petitioner, was afraid, and the petitioner, misusing

his authority, committed rape on her, and continued the

physical relation from time to time. Section 375 of

the I.P.C. defines the offence of rape. Its first

clause unveils that if sexual intercourse is against

the will of a woman that will amount to rape. In third

clause, it has been provided that if the consent has

been obtained putting her in fear, in that case also,

the sexual intercourse will amount to rape. Prima

facie the allegations are in the ambit of these two

clauses. Apart from that, the threats given to Smt.

Lily Kujur, as alleged in the F.I.R., also disclose the

offence punishable under Section 506 of the I.P.C.

Closing the door and detaining a lady inside the

chamber also prima facie disclose the offence

punishable under Section 342 of the I.P.C. Therefore,

the allegations made in the complaint are not such,

which, if taken to be true, are not disclosing any

offence.

13. No other point has been raised in the

arguments.

14. From the aforesaid discussion, I am of the

view that, at this juncture, there is no substance to

hold that the F.I.R. is false. Therefore, it is not

liable to be quashed and accordingly the investigation

and proceedings arising out of the said F.I.R. are also

not liable to be quashed.

15. The petition, filed under Section 482 of the

Cr.P.C., is liable to be dismissed and is accordingly

dismissed.

JUDGE
11-2-2005