High Court Patna High Court - Orders

Bipat Mahton & Ors vs State Of Bihar & Anr on 11 July, 2011

Patna High Court – Orders
Bipat Mahton & Ors vs State Of Bihar & Anr on 11 July, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Criminal Miscellanious No.34066 of 2008
                 ======================================================

1. Bipat Mahton, Son of late Ram Khelawan Mahto

2. Dablu Mahto, Son of Bipat Mahton.

3. Bimal Mahton, Son of Bipat Mahton.

4. Dhiraj Kumar, Son of Bipat Mahton.

All resident of Mohalla Sahganj, PS Sultanganj, District Patna.

…. …. Petitioners
Versus

1. The State Of Bihar.

2. Rajia Devi, Wife of Baijnath Saw, Resident of Mohalla Shahganj,
PS Sultanganj, District Patna
…. …. Opposite Parties
======================================================
Appearance :

For the Petitioners : Mr. Pramod Kr. Singh, Advocate
Mr. P.N. Prasad Sahi, Advocate
For the State : Mr. Jharkhandi Upadhyay, A.P.P.
For the Opposite Parties : Mr. Ajay Kumar Thakur, Advocate

======================================================

2 11-07-2011 The matter was heard on 8.7.2011 and postponed in

order to allow counsel for the opposite party no. 2 to appear in

Court and pursue the matter.

The prosecution case is that the petitioner no. 1 who

is the vendor had executed a sale deed on 7.2.2005 in favour of

the complainant. The said deed indicates that the land sold was

measuring 8 Dhurs and was in respect of Plot No. 198. The

petitioner no. 1 admittedly received a sum of Rs. 3,00,000/- for

the said land. The complaint has been filed alleging that the area

of land has been wrongly recorded as 8 decimals instead of 10

decimals and as such the petitioner no. 1 and his sons i.e

petitioner nos. 2 to 4 are guilty for offences under Section 420 of
the Indian Penal Code.

It is well settled that the sale deed is made and

prepared in the registry office and is thereafter executed. There

is no case made out that there has been interpolation in the sale

deed or that there was cutting etc. in the sale deed. No material

or document has been brought on record which would indicate

that there was an agreement prior to the execution of the sale

deed with respect to 10 Dhurs of land. The evidence that has

come under Section 202 specifically states that the sale deed was

executed after the land was measured and as such in the opinion

of this Court, it cannot be said that the ingredients of Sections

420 or 406 of the Indian Penal Code will be made out in the

facts of this case.

In the result, the order dated 15.7.2008, passed in

C.A. No. 109 of 2006 is quashed.

This application is allowed.

(Smt. Sheema Ali Khan, J)

Sanjay