High Court Punjab-Haryana High Court

Hari Mohan Mittal vs State Of Haryana on 25 March, 2009

Punjab-Haryana High Court
Hari Mohan Mittal vs State Of Haryana on 25 March, 2009
Crl. Misc. No. M- 16124 of 2008                         -1-


      In the High Court of Punjab and Haryana at Chandigarh


                                 Crl. Misc. No. M- 16124 of 2008
                                 Date of Decision:March 25, 2009


Hari Mohan Mittal


                                            ---Petitioner


                   versus


State of Haryana

                                            ---Respondent

Coram:       HON'BLE MRS. JUSTICE SABINA

                ***

Present:     Mr. Akshay Bhan,Advocate,
             for the petitioner

             Mr. Sidharth Sarup, AAG, Haryana

                   ***


SABINA, J.

Hari Mohan Mittal-petitioner has filed this petition under

Section 482 of the Code of Criminal Procedure(hereinafter referred to as

“Cr.P.C.”) for quashing of FIR No. 2 dated 18.3.2005 under Sections 7, 13

(1)D and 14 of the Prevention of Corruption Act (for short- “the Act”)

registered at Police Station SVB, District Rohtak and all consequential

proceedings arising therefrom.

FIR in question was lodged on the basis of letter dated

17.5.2004 by Chief Secretary, Haryana Government, Department of

Vigilance after enquiring into the complaint made by Jai Bhagwan before it.
Crl. Misc. No. M- 16124 of 2008 -2-

Learned counsel for the petitioner has submitted that on the

same allegation, petitioner was proceeded departmentally and it was found

vide report dated 30.1.2007 ( Annexure P-2) that complainant Jai Bhagwan

is habitual of committing theft of electricity. Vide report dated 30.1.2007

(Annexure P-2) it was held that the allegations leveled against the

petitioner were not proved. Learned counsel for the petitioner has placed

reliance on the decision of the Apex Court in P.S.Rajya vs. State of Bihar

(1996) 9 SCC 1. Para 17 of the said judgment is reproduced as under:-

“At the outset we may point out that the learned counsel for the

respondent could not but accept the position that the standard

of proof required to establish the guilt in a criminal case is far

higher than the standard of proof required to establish the guilt

in the departmental proceedings. He also accepted that in the

present case, the charge in the departmental proceedings and in

the criminal proceedings is one and the same. He did not

dispute the findings rendered in the departmental proceedings

and the ultimate result of it. On these premises, if we proceed

further then there is no difficulty in accepting the case of the

appellant. For if the charge which is identical could not be

established in a departmental proceedings and in view of the

admitted discrepancies in the reports submitted by the valuers

one wonders what is there further to proceed against the

appellant in criminal proceedings.”

Learned State counsel on the other hand has submitted that the

offence committed by the petitioner is serious in nature. He has accepted

Rs. 5000/- as bribe from Jai Bhagwan. Complainant was not examined. Sh.
Crl. Misc. No. M- 16124 of 2008 -3-

Narender Goyal, the person in whose presence the bribe was allegedly paid

was also not examined in the departmental proceedings.

A perusal of the departmental enquiry report dated 30.1.2007

(Annexure P-2) reveals that the following charges were required to be

enquired into during departmental enquiry:-

1. He demanded a sum of Rs. 20,000/- as illegal gratification and

accepted Rs. 5000/- in advance from Sh. Jai Bhagwan (Consumer) on

1.9.2003 in lieu of theft of energy in his factory.

2. When Sh. Jai Bhagwan failed to pay balance amount of Rs. 15,000/-

he raided the factory owned by Sh. Mohinder Pal brother of Sh. Jai

Bhagwan on 3.9.03 and found running factory unauthorisedly by

taking direct supply from main bypassing the meters despite the fact

that it was already disconnected in 4/99 and police/Court case was

pending in the court against Sh. Suresh Kumar & Jai Bhagwan vide

FIR No. 95 dated 16.4.1999 at Sampla. A penalty of Rs. 13,99,734/-

was imposed upon the consumer but FIR was lodged against Sh. Jai

Bhagwan on 10.9.03 instead of within 72 hours of committing theft of

energy.

3. He used to get the theft of energy from the consumer after taking

monthly illegal gratification.

While deciding charge No. 1 it was held that it is evident from

the record that petitioner was the then SDO (OP) Sampla and had not got

the premises of the consumer checked. In case he had got the premises

checked it could have been presumed that he had done so as the consumer

has refused to pay the balance amount of Rs. 15000/- out of Rs. 20,000/-

demanded as bribe money. The checking of the consumer premises was
Crl. Misc. No. M- 16124 of 2008 -4-

done by ADV Vigilance. Theft of energy was detected in the consumer

premises earlier also in September, 2002 and both the theft cases are sub

judice as the consumer has filed cases against the penalty in view of theft of

energy in the District Consumer Redressal Forum, Rohtak and Additional

District Judge, Rohtak It was also reported by the President/Secretary of

Industrial Association, Sampla that no incident had been reported to them

regarding demand of illegal gratification from any industrial consumer.

Hence, it was held that charge No. 1 was not proved.

With regard to charge No. 2, it was held that checking of

consumer premises was made by vigilance on 3/4.9.2003 and notice of

penalty was served on the consumer on 4.9.2003. As per the said notice,

consumer was given 72 hours to deposit the amount of penalty after receipt

of notice. As per the instructions of the Nigam, the said period expired on

7.9.2003 which was Sunday and hence, FIR was lodged with the police on

9.9.2003 as it was taken that the consumer could deposit the amount in

question up to 8.9.2003. Hence, it was held that there was no delay in

lodging the FIR against M/s Mohinder Pal Ice Factory, Sampla.

So far as charge No. 3 is concerned, it was held that the

President/Secretary, Industrial Association, Sampla had reported during

discussion that no such demand was made by the petitioner for monthly

illegal gratification from any consumer.

In the case of State of Haryana vs. Bhajan Lal,, 1992 Supp

(1) Supreme Court Cases 335, the Apex Court has held as under:-

“The following categories of cases can be stated by way of

illustration wherein the extraordinary power under Article 226

or the inherent powers under Section 482, Cr.P.C. Can be
Crl. Misc. No. M- 16124 of 2008 -5-

exercised by the High Court either to prevent abuse of the

process of any court or otherwise to secure the ends of justice,

though it may not be possible to lay down any precise, clearly

defined and sufficiently chennelised and inflexible guidelines

or rigid formulae and to give an exhaustive list of myriad kinds

of cases wherein such power should be exercised:-

(1)Where the allegations made in the first information report or

the complainant, even if they are taken at their face value and

accepted in their entirety do not prima facie constitute any

offence or make out a case against the accused.

(2)Where the allegations in the first information report and

other materials, if any, accompanying the FIR do not disclose

a cognizable offence, justifying an investigation by police

officers under Section 156(1)of the Code except under an

order of a Magistrate within the purview of Section 155(2) of

the Code.

(3)Where the uncontroverted allegations made in the FIR or

complaint and the evidence collected in support of the same

do no disclose the commission of any offence and make out a

case against the accused.

(4)Where, the allegations in the FIR do not constitute a

cognizable offence but constitute only a non-cognizable

offence, no investigation is permitted by a Police Officer

without an order of Magistrate as contemplated under

Section 155(2) of the Code.

(5)Where the allegations made in the FIR or complaint are so
Crl. Misc. No. M- 16124 of 2008 -6-

absurd and inherently improbable on the basis of which no

prudent person can ever reach a just conclusion that there is

sufficient ground for proceeding against the accused.

(6)Where there is an express legal bar engrafted in any of

the provisions of the Code or the concerned Act (under

which a criminal proceeding is instituted)to the

institution and continuance of the proceedings and/or

where there is specific provision in the Code or the

concerned Act, providing efficacious redress for the

grievance of aggrieved party.

(7)Where a criminal proceeding is manifestly attended

with mala fide and/or where the proceedings is

maliciously instituted with an ulterior motive for

wreaking vengeance on the accused and with a view to

spite him due to private and personal grudge.”

In the present case FIR was lodged against the consumer

regarding theft of energy vide Annexure P-4. Keeping in view the fact that

in the departmental proceedings, petitioner was found innocent and the

judgments cited above, the continuation of criminal proceedings would be

nothing but abuse of process of Court. Non-examination of complainant

and the person in whose presence the bribe money had been allegedly paid,

in the facts and circumstances of this case is not material and would not

vitiate the departmental proceedings.

In view of the above, this petition is allowed. FIR No. 2 dated
Crl. Misc. No. M- 16124 of 2008 -7-

18.3.2005 under Sections 7, 13(1)D and 14 of the Act registered at Police

Station SVB, District Rohtak and all consequential proceedings arising

therefrom are quashed.

(SABINA)
JUDGE

March 25, 2009
PARAMJIT