High Court Madhya Pradesh High Court

Dev Vrat Mishra vs The State Of Madhya Pradesh on 4 October, 2010

Madhya Pradesh High Court
Dev Vrat Mishra vs The State Of Madhya Pradesh on 4 October, 2010
                                                 (1)
                                                                                      W.P.2431/2010
                                                                                     M.Cr.C.848/2010



              HIGH COURT OF MADHYA PRADESH: JABALPUR


       Division Bench: Hon'ble Justice Shri Rakesh Saksena
                       Hon'ble Justice Shri M.A.Siddiqui


                          WRIT PETITON NO.2431/2010


                 Dev Vrat Mishra, aged about 52 years
                 S/o Shri Ramesh Prasad Mishra,
                 residing at House No.945,
                 Shaki Nagar, Gupteshwar,
                 Jabalpur (M.P.)

                                                                                .......Petitioner

                                   -Versus-

           1. State of Madhya Pradesh through
              the Superintendent of Police, Office
              of the Lokayukt Bhopal (M.P.)

           2. The Superintendent of Police,
              Special Police Establishment,
              Office of the Lokayukt, Jabalpur
              (M.P.)

                                                                            .......Respondents

--------------------------------------------------------------------------------------------------------

      For the petitioner:              Shri Anil Khare, Advocate with Ku.Namrata
                                       Kesharwani, Advocate.
       For the respondent: Shri Aditya Adhikari, Advocate.
       For the intervenor: Shri Kishore Shrivastava, Senior Advocate
                                       with Shri Kapil Jain, Advocate.
--------------------------------------------------------------------------------------------------------


           MISCELLANEOUS CRIMINAL CASE NO.848/2010


                 Surendra Kori, son of Late Shri
                 K.L.Kori, aged 47 years, occupation:
                 Sub-Registrar, then posted at Jabalpur,
                 R/o Flat No.B-6, Hemasha Apartment,
                 Near G.S.College, South Civil Lines,
                 Jabalpur, M.P.
                                                                             ........Petitioner

                          -Versus-

                 State of Madhya Pradesh, through
                 Special Police Establishment,
                 Lokayukt, Bhopal, M.P.                                     .........Respondent
                                                  (2)
                                                                                      W.P.2431/2010
                                                                                     M.Cr.C.848/2010



--------------------------------------------------------------------------------------------------------

        For the petitioner :               Shri Manish Datt with Shri Siddharth
                                           Datt, Advocates.
        For the respondent:                Shri Aditya Adhikari, Advocate.

--------------------------------------------------------------------------------------------------------

                                            Date of hearing:                    21/09/2010
                                            Date of Order:                      04/10/2010

                                            **********

                                           ORDER

Per: Rakesh Saksena,J.

Since in both the cases petitioners have sought quashing

of the first information report dated 6.1.2010 leading to the

registration of Crime No.2/2010 and its investigation by Special

Police Establishment Lokayukt, Bhopal, this order shall govern the

disposal of both the cases.

2. Special Police Establishment, Lokayukt, Bhopal

registered the aforesaid first information report on 6.1.2010 against

the petitioners under sections 13(1)(d) read with section 13(2) of the

Prevention of Corruption Act, 1988 and sections 420 and 120-B of

the Indian Penal Code. According to F.I.R, complainant Rashmi

Pathak submitted a written report to Lokayukt, Bhopal on 12.5.2009.

After verification, Special Police registered the F.I.R. containing

accusation that Dev Vrat Mishra, the then DSP Lokayukt, Jabalpur

purchased house No.945 situated at Gulab Singh ward, Jabalpur

from one N.Vijayan. In the sale deed, area of the house was shown as

1736 sq.ft. and the stamp duty of Rs.74,025/- was paid. On

verification, it was revealed that the area of the house was in fact

2454 sq.ft. On the sale deed, stamp duty of Rs.1,03,459/- ought to

have been paid whereas Dev Vrat Mishra in conspiracy with Sub-

Registrar Surendra Kori paid the stamp duty only of Rs.74,025/-. On

verification from the Public Works Department, Jabalpur, it was
(3)
W.P.2431/2010
M.Cr.C.848/2010

found that the constructed area of the three floors of the house was

also mentioned less in the sale deed with a view to evade the

requisite stamp duty payable on the sale deed. After declaring the

value of Rs.7 lacs, the registration and other fees were paid only to

the tune of Rs.74,025/- whereas according to prevalent guidelines

issued by Collector, Jabalpur in the year 2002 total stamp duty and

registration fee etc. Rs.1,03,459/- were required to be paid. Thus,

accused Dev Vrat Mishra and Sub-Registrar Surendra Kori

deliberately caused financial loss of Rs.29,434/- to State. Dev Vrat

Mishra, thus, obtained pecuniary advantage of Rs.29,434/-.

According to first information report, Dev Vrat Mishra, the then DSP

Special Police Establishment, Lokayukt entered into conspiracy with

Surendra Kori, the then Sub-Registrar and by abusing his position as

public servant obtained pecuniary advantage and caused loss to

State Exchequer of Rs.29,434/-, therefore, both the accused

committed offences under sections 13(1)(d) read with section 13(2)

of the Prevention of Corruption Act, 1988 and sections 420 and 120-

B of the Indian Penal Code.

3. Learned counsel for the petitioner Dev Vrat Mishra

contended that the aforesaid first information report was registered

by Special Police Establishment on being referred by Lokayukt,

Bhopal as complainant Smt. Rashmi Pathak had submitted a

complaint to Lokayukt making number of allegations against him. It

was alleged that Dev Vrat Mishra was illegally posted as DSP SPE

Lokayukt in conspiracy with the then Superintendent of Police

Lokayukt, Sagar in contravention of “Madhya Pradesh Police

Executive (Gazetted) Services Recruitment & Promotion Rules, 2000

and that he had collected huge wealth disproportionate to known

source of his income. He had purchased a splendid house worth

Rs.20 lacs by showing its price only Rs.7 lacs. This complaint of
(4)
W.P.2431/2010
M.Cr.C.848/2010

allegations was filed by Rashmi Pathak in Form-I described under

M.P. Lokayukt Evam Up-Lokayukt (Investigation) Rules,1982.

Learned counsel submitted that FIR was registered mechanically

without applying the mind that no ingredients of the offence under

which the first information was registered were present. When the

complaint was made to Lokayukt, he had to make an enquiry and

submit his report to the competent authority under section 12 of

M.P.Lokayukt Evam Up-Lokayukt Adhiniyam, 1981 (for brevity

referred to as “Lokayukt Adhiniyam”). In view of the provision of

section 8(c) of Lokayukt Adhiniyam, Lokayukt was debarred from

initiating the enquiry in the present case because the complaint by

Rashmi Pathak was made to him after expiration of the period of 5

years from the date of execution of sale deed which was executed on

15.4.2002. He further submitted that Lokayukt did not comply with

the provision of section 10 of the Lokayukt Adhiniyam and did not

give any opportunity to petitioner to explain about the accusation

made against him. Thus, it contravened the principles of natural

justice. Learned counsel referring to Rule 16 of M.P.Lokayukt Evam

Up-Lokayukt (Investigation) Rules, 1982, submitted that when

Lokayukt or Up-Lokayukt conducts an investigation under the Act,

he is bound to serve a copy of the complaint or statement of the

grounds of investigation on public servant concerned and afford

reasonable opportunity to him or his authorised representative to

inspect the copy of affidavit or complaint or other documents which

may be filed in support of the complaint, affidavit or statement. Since

the aforesaid legal requirements were not complied by Lokayukt and

prima facie no ingredients for constituting the offence under sections

13(1)(d) read with section 13(2) of the Prevention of Corruption Act

and sections 420 and 120-B of I.P.C. were present in the facts and

circumstances brought on record, the first information report and
(5)
W.P.2431/2010
M.Cr.C.848/2010

the investigation pending against the petitioner was liable to be

quashed.

4. Shri Anil Khare, referring to I.A.No.9101/2010,

submitted that petitioner on coming to know that the constructed

area of the house was slightly more than what had been shown in the

sale deed at the time of its execution, submitted an application to the

District Registrar, Jabalpur for getting the inspection of the house

done. On this application, the Collector of Stamps directed

registration of a case under section 47-A(3) of the Indian Stamp Act

on 6.1.2010. The said application is still pending.

5. Shri Manish Datt, learned counsel for the petitioner

Surendra Kori, Sub-Registrar, submitted that market value of the

said house was assessed as per Government guidelines. There was

no evidence that petitioner Sub-Registrar conspired with Dev Vrat

Mishra to provide him advantage and to cause financial loss to

State. The facts as stated in the first information report if taken in

their entirety, do not disclose the commission of offence under

section 13(1)(d) r/w 13(2) of Prevention of Corruption Act and

sections 420, 120-B of the Indian Penal Code. The necessary

ingredients to constitute the aforesaid offences against Surendra

Kori were completely missing in the facts of the case.

6. Shri Aditya Adhikari, learned counsel for SPE Lokayukt

and Shri Kishore Shrivastava, learned Senior Advocate for

complainant Rashmi Pathak submitted that in view of the allegations

made by the complainant and the evidence collected by the police a

prima facie case for prosecution of the petitioners has been made

out, therefore, the first information report and the investigation

against the petitioners cannot be quashed.

(6)

W.P.2431/2010
M.Cr.C.848/2010

7. We have heard the learned counsel for the parties and

perused the case diary produced by the learned counsel for SPE-

Lokayukt and other material on record.

8. In support of his contentions some documents have been

filed by petitioner Dev Vrat Mishra along with the petition, but

learned counsel for respondents contended that at the stage of

investigation any document which does not form part of prosecution

evidence, cannot be considered. In State of M.P. Vs. Awadh

Kishore Gupta and others (2004)1 SCC 691, Apex Court held

that when investigation was not complete, it was impermissible for

the High Court to look into materials, the acceptability of which is

essentially a matter for trial. While exercising jurisdiction under

section 482 of the Code, it is not permissible for the Court to act as if

it was a trial Judge. Even when charge is framed at that stage, the

Court has to only prima facie be satisfied about existence of

sufficient ground for proceeding against the accused. Apex Court

approved the observations made by it in Chand Dhawan Vs.

Jawahar Lal (1992) 3 SCC 317) that the Court should not act on

annexures to the petitions under section 482 of the Code, which

cannot be termed as evidence without being tested and proved. In

State of Orissa Vs. Debendra Nath Padhi (AIR 2005 SC 359),

Supreme Court expressed its view that at the time of framing charge

or taking cognizance accused has no right to produce any material.

In Rukmini Narvekar Vs. Vijaya Satardekar and others (2008)

14 SCC 1), two judges bench of Apex Court observed: “22. Thus, in

our opinion, while it is true that ordinarily defence material cannot

be looked into by the Court while framing of the charge in view of

D.N.Padhi case, there may be some very rare and exceptional cases

where some defence material when shown to the trial Court would

convincingly demonstrate that the prosecution version is totally
(7)
W.P.2431/2010
M.Cr.C.848/2010

absurd or preposterous, and in such very rare cases the defence

material can be looked into by the court at the time of framing of the

charges or taking cognizance. In our opinion, therefore, it cannot be

said as an absolute proposition that under no circumstances can the

court look into the material produced by the defence at the time of

framing of the charges, though this should be done in very rare cases

i.e. where the defence produces some material which convincingly

demonstrates that the whole prosecution case is totally absurd or

totally concocted.” However, in para 38 which expressed the opinion

of Hon’ble Justice Shri Altamas Kabir, it was observed: “In my view,

therefore, there is no scope for the accused to produce any evidence

in support of the submissions made on his behalf at the stage of

framing of charge and only such materials as are indicated in Section

227 Cr.P.C. can be taken into consideration by the learned

Magistrate at that stage. However, in a proceeding taken therefrom

under Section 482 CrPC the court is free to consider material that

may be produced on behalf of the accused to arrive at a decision

whether the charge as framed could be maintained. This, in my view,

appears to be the intention of the legislature in wording Sections 227

and 228 the way in which they have been worded and as explained in

Debendra Nath Padhi case by the larger Bench therein to which the

very same question had been referred.”

9. On due consideration of the above proposition of law as

enunciated by the Apex Court, it appears to us that High Court may

consider material that may be produced on behalf of accused while

exercising power under section 482 Cr.P.C. to arrive at a decision

whether the charge as framed could be maintained. Thus, such

material can be considered under section 482 Cr.P.C. when a

challenge has been made to the order of framing charge by the trial

Court. In the present case, however, situation is otherwise; the
(8)
W.P.2431/2010
M.Cr.C.848/2010

charge sheet is yet to be filed, therefore, the annexures filed by the

petitioners cannot be considered. We are conscious that petitioner

Dev Vrat Mishra has filed this petition under Article 226/227 of the

Constitution of India, but in our opinion, the settled position of law

cannot be disturbed to permit an accused to produce evidence in his

defence before the investigation is complete and charge sheet is

filed.

10. Section 7 of Lokayukt Adhiniyam provides that subject to

the provisions of the Act, on receiving complaint or other

information, Lokayukt may proceed to enquire into an allegation

made against a public servant in relation to whom the Chief Minister

is the competent authority and the Up-Lokayukt may proceed to

enquire into such allegation against any other public servant.

Provided Lokayukt may enquire into an allegation made against any

public servant in relation to whom the Chief Minister is not the

competent authority. Explanation attached to section 7 clarifies that

expressions “may proceed to inquire” and “may inquire” include

investigation by police agency put at the disposal of Lokayukt and

Up-Lokayukt in pursuance of sub-section (3) of section 13. Sub-

section (3) of section 13 empowers Lokayukt or Up-Lokayukt for the

purpose of conducting enquiries under the Act to utilize the services

of (i) Divisional Vigilance Committee constituted under Section 13-A;

(ii) any officer or investigation agency of the State or Central

Government with the concurrence of that Government; or (iii) any

other person or agency.

11. Under M.P. Special Police Establishment Act, 1947,

Special Police force has been constituted by the State of Madhya

Pradesh for the investigation of certain offences affecting the public

administration. By virtue of section 4 of the said Act, the

Superintendence of investigation by M.P. Special Police
(9)
W.P.2431/2010
M.Cr.C.848/2010

Establishment vests in the Lokayukt appointed under M.P. Lokayukt

Adhiniyam. Thus, the Special Police Establishment can be utilised by

Lokayukt for the purpose of conducting inquiry under the Act.

12. Section 8 of Lokayukt Adhiniyam puts restriction on the

power of Lokayukt or Up-Lokayukt which reads as under:

8. Matter not subject to enquiry.- The Lokayukt or
an Up-Lokayukt shall not inquire into any matter.-

(a) in respect of which a formal and public inquiry has
been ordered under the Public Servants (Inquiries) Act,
1950 (No.37 of 1950);

(b) which has been referred for inquiry under the
Commission of Inquiry Act, 1952 (No.60 of 1952); or
(c ) relating to an allegation against a public servant, if
the complaint is made after expiration of a period of five
years from the date on which the conduct complained
against is alleged to have been committed.

13. Learned counsel for the petitioners argued that since the

cause of action against them was the sale deed which was

undervalued, no inquiry by Lokayukt could have been initiated

because the said sale deed was executed in the year 2002 and the

complaint in respect to said sale deed was made in the year 2009. On

perusal of the complaint submitted to Lokayukt in Form-I by Smt.

Rashmi Pathak, it appears that complaint referred to the acquisition

of huge wealth disproportionate to the known source of income of

Dev Vrat Mishra and many other matters besides the allegation that

he purchased a house worth Rs.20 lacs by showing its price only Rs.

7 lacs. If on verification of the complaint, it was disclosed to Special

Police Lokayukt that some offence was disclosed, in our opinion, the

police cannot be held to be powerless to register the F.I.R. and

proceed with the investigation.

14. In the present case, on perusal of first information report

of Crime No.2/2010, it is revealed that it was registered against the
(10)
W.P.2431/2010
M.Cr.C.848/2010

petitioners only on the accusation that they conspired to undervalue

the house purchased by petitioner Dev Vrat Mishra and evaded

stamp duty causing loss of Rs.29,434/- to State and thereby they

obtained pecuniary advantage by abusing their positions as public

servants and cheated the Government. Perusal of the evidence

collected by police further indicates that except the aforesaid

allegations no other aspect was taken into consideration by it. There

is nothing in the case diary to indicate that police proceeded to

investigate the allegation of amassing the property or pecuniary

resources by the petitioner disproportionate to his known source of

income.

15. In section 10 of Lokayukt Adhiniyam, it has been

provided that Lokayukt or Up-Lokayukt shall, in each case before it,

decide the procedure to be followed for making the enquiry and in so

doing ensure that the principles of natural justice are satisfied. Since

in the case in hand, Special Police Establishment registered a F.I.R.

and proceeded for investigation, it cannot be held that it was an

inquiry by Lokayukt. Had Lokayukt proceeded to inquire into the

allegations made in the complaint in Form-I by the complainant, it

would have been incumbent on him to ensure that the principles of

natural justice were satisfied. In our opinion merely on the ground of

expiry of five years after the date on which the conduct complained

against a public servant, as alleged to have been committed, it

cannot be held that even on disclosure of the commission of a crime,

Lokayukt or Up-Lokayukt was debarred to refer the matter to Special

Police Establishment for verification. If Special Police found that a

crime had been committed it was well in its power to register the

F.I.R. and investigate the same. Once the first information report is

registered by the police, it would be free to investigate the matter

and conclude it by filing final report under section 173 of the Code of
(11)
W.P.2431/2010
M.Cr.C.848/2010

Criminal Procedure. The jurisdiction of Lokayukt to inquire into the

allegations made against a public servant on receiving a complaint or

other information is altogether different. Even for inquiry,

investigation by police agency put at the disposal of Lokayukt can be

sought. The inquiry by Lokayukt culminates into a report under

section 12 of the “Lokayukt Adhiniyam” to the ‘competent authority’

defined under section 2(h) of “Lokayukt Ahiniyam”.

16. Since the petitioners have challenged the registration of

the first information report of Crime No.2/2010 under sections 13(1)

(d) r/w 13(2) of the Prevention of Corruption Act and sections 420

and 120-B of the Indian Penal Code, we have to evaluate only the

allegations made in the F.I.R. and the material collected against

them during investigation.

17. Crux of the first information report and the evidence

collected during investigation is that petitioner Dev Vrat Mishra in

conspiracy with Sub Registrar Surendra Kori undervalued the house

and paid only Rs. 74,025/- towards stamp duty and taxes etc.

whereas on verification from the PWD Jabalpur, it was disclosed that

constructed area of the house was not correctly shown in the map

and sale deed. Dev Vrat Mishra was legally required to pay stamp

duty etc. of Rs.1,03,459/-. And Surendra Kori without making any

spot inspection, accepted the valuation given by Dev Vrat Mishra and

permitted him to obtain advantage of Rs.29,434/-. They, thus, caused

loss to State. It was said that at that time Dev Vrat Mishra was DSP

in SPE Lokayukt and Surendra Kori was Sub Registrar, therefore,

they abused their positions as public servants and cheated the State.

18. The contention of the learned counsel for petitioner Dev

Vrat Mishra that at time of registration of the sale deed petitioner

was not posted as DSP, Lokayukt finds support from the case diary

wherein it has been indicated that on 15.4.2002 when the impugned
(12)
W.P.2431/2010
M.Cr.C.848/2010

sale deed was executed, he was not posted in Special Police

Establishment Lokayukt; he was posted as Company Commander in

P.T.S.Umaria, Shahdol. This fact is substantiated by letter dated

25.1.2010 addressed to Superintendent of Police, SPE from

Superintendent of Police, Jabalpur. Thus, the allegation made in the

first information report that Dev Vrat Mishra abused his position as

DSP Lokayukt prima facie does not appear correct. Learned counsel

for the petitioners submitted that valuation given in the document

(sale deed) may be less than actual market value, but in such

circumstances matter may be referred to the Collector for

determination of the market value of the property and the proper

duty payable thereon. Section 47-A of the Indian Stamp Act, 1899 as

inserted for Madhya Pradesh provides:

47-A. Instruments undervalued how to be dealt with.-
If the registering officer appointed under the Registration
Act, 1908 (No.XVI of 1908) while registering any
instrument has reason to believe that the market value of
the property which is the subject- matter of such
instrument has not been truly set-forth in the instrument,
he may, after registering such instrument, refer the same
to the Collector for determination of market value of such
property and the proper duty payable thereon.
(2) On receipt of a reference under sub-section (1), the
Collector shall, after giving the parties a reasonable
opportunity of being heard and after holding an enquiry in
such manner, as may be prescribed determine the market
value of the property which is the subject-matter of such
instrument and the duty as aforesaid. The difference, if
any, in the amount of duty shall be payable by the person
liable to pay the duty.

(3) The Collector may suo motu within five years from
the date of registration of any instrument not already
referred to him under sub-section (1), call for and examine
the instrument for the purpose of satisfying himself as to
the correctness of the market value of the property which
is the subject-matter of any such instrument and the duty
(13)
W.P.2431/2010
M.Cr.C.848/2010

payable thereon and if after such examination, he has
reason to believe that the market value of such property
has not been truly set-forth in the instrument, he may
determine the market value of such property and the duty
as aforesaid in accordance with the procedure provided
for in sub-section (2). The difference, if any, in the amount
of duty, shall be payable by the person liable to pay the
duty:

Provided that nothing in this sub-section shall apply to any
instrument registered prior to the date of the
commencement of the Indian Stamp (Madhya Pradesh
Amendment) Act, 1975.

(4) Any aggrieved by an order of the Collector under
sub-section (2) or sub-section (3) may, in the prescribed
manner appeal against such order to the Commissioner
who may either himself decide the appeal or transfer it to
the Additional Commissioner of the Division.
(5) ……….. …………. ……….. ……… ……………..
(6) ………. ………… ……….. ……….. ……………..
(7) ……… ………… …………. ………. ……………..
(8) ……… ……….. ………… …………. …………….

19. Learned counsel for the petitioner Surendra Kori, Sub-

Registrar submitted that on 15.4.2002 itself petitioner had detected

that the sale deed was not valued according to prevalent guidelines.

He had recorded this fact in the Minute Book of the year 2002-03 of

the Office of Sub-Registrar, Jabalpur. On page 89 of the book of

15.4.2002 particulars about spot inspection of the house situated in

Gulab Singh ward were recorded. This Minute Book was seized by

the police on 27.1.2010. A copy of the seizure memo and the extract

of the book reveals that the proposed valuation of the house was

Rs.8,27,500/-. However, according to valuation done by Special

Police Establishment, Lokayukt, the valuation of the house was of Rs.

10,30,488/-, therefore, the required stamp duty was Rs.1,03,459/-.

Thus, stamp duty was paid less to the tune of Rs.29,434/-.
(14)

W.P.2431/2010
M.Cr.C.848/2010

20. After perusal of the statements of witnesses recorded by

the police during investigation and the documents collected by it, it

appears that the cause of action against the petitioners was that the

valuation of the house was not correctly done and stamp duty was

paid less. It is true that if the property was undervalued, it resulted

in loss to State Exchequer, but the question is whether the act of the

petitioners constituted the offences as alleged by the police. Section

13(1)(d) of Prevention of Corruption Act,1988 reads as under:-

13. Criminal misconduct by a public servant.- (1) A
public servant is said to commit the offence of criminal
misconduct,-

(a) …. … ….. …….. ……… ………

(b) ……. …….. ….. ……… …….. ……….. ………….. ………. …

(c) ….. ………… ……… …………. …………… ……….. ….

(d) if he,-

(i) by corrupt or illegal means, obtains for himself or for
any other person any valuable thing or pecuniary
advantage,: or

(ii) by abusing his position as a public servant, obtains for
himself or for any other person any valuable thing or
pecuniary advantage; or

(iii) while holding office as a public servant, obtains for
any person any valuable thing or pecuniary advantage
without any public interest; or

21. It is on record in the case diary that at the relevant time

petitioner Dev Vrat Mishra was not posted as DSP, SPE Lokayukt,

Jabalpur, therefore, it does not appear that he could have abused his

that position at the relevant time. There is absolutely no evidence in

the case diary to indicate that Dev Vrat Mishra or Surendra Kori

abused their positions or indulged in corrupt or illegal means to

obtain the pecuniary advantage as public servants. Merely because

Dev Vrat Mishra was a public servant, it cannot be inferred that he

abused his position as a public servant if he sought execution and

registration of sale deed wherein property was undervalued. If the
(15)
W.P.2431/2010
M.Cr.C.848/2010

contention of learned counsel for the State is accepted then in every

case where a sale deed is executed which is undervalued and vendor

or vendee is public servant, he would be liable to be prosecuted

under section 13(1)(d) of the Prevention of Corruption Act. In our

opinion, it would be a preposterous proposition which cannot be

accepted. In C.K.Damodaran Nair vs. Govt. of India (1997) 9

SCC 477) the Apex Court observed that “The position will, however,

be different so far as an offence under Section 5(1)(d) read with

section 5(2) of the Act is concerned. For such an offence prosecution

has to prove that the accused “obtained” the valuable thing or

pecuniary advantage by corrupt or illegal means or by otherwise

abusing his position as a public servant and that too without the aid

of statutory presumption under Section 4(1) of the Act.” Same

proposition was reiterated by the Apex Court in R.Balakrishna

Pillai Vs. State of Kerala (2003) 9 SCC 700). In the aforesaid

circumstances, we are of considered view that there is absolutely no

material in the case diary to indicate that petitioners abused their

positions as public servants to obtain pecuniary advantage. Even if

the evidence collected by the prosecution is taken as it is, it cannot

be concluded that the petitioners abused their positions as public

servants to obtain the pecuniary advantage.

22. For the offence punishable under section 420 of the

Indian Penal Code, it is required to be seen whether prima facie

ingredients constituting the offence are made out. Definition of

“cheating” is provided under section 415 of the Indian Penal Code

which reads as under:-

415. Cheating.

“Whoever, by deceiving any person, fraudulently or dishonestly

induces the person so deceived to deliver any property to any

person, or to consent that any person shall retain any property, or
(16)
W.P.2431/2010
M.Cr.C.848/2010

intentionally induces the person so deceived to do or omit to do

anything which he would not do or omit if he were not so deceived,

and which act or omission causes or is likely to cause damage or

harm to that person in body, mind, reputation or property, is said to

“cheat”. “Deceiving” means causing to believe what is false or

misleading as to a matter of fact or leading into error. Whenever a

person fraudulently represents as an existing fact, that which is not

an existing fact,he commits deception. The person cheated must

have been intentionally induced to do an act which he would not

have done, but for the deception practiced on him. The intention at

the time of the offence and the consequence of the act or omission

has to be considered.

23. It is true that offence of cheating as defined cannot be

made out where there is no evidence to show that accused had an

intention of causing damage or harm by his act or that his act was

likely to cause damage or harm to the deceived person in body,

mind, reputation or property. To hold a person guilty of offence of

cheating, it is required to be shown and proved that an intention of

cheating was in existence at very inception.

24. As far as the material collected during investigation, in

the present case, it is prima facie on record that sale deed sought to

be registered, did not depict the correct picture of the property and

the house sought to be sold was undervalued. The valuation and the

constructed area of the house described by petitioner Dev Vrat

Mishra were different than the value of the house sought to be

proved by the prosecution. It prima facie appears from the

allegations and the material in the case diary that a loss of stamp

duty of Rs.29,434/- was caused to State by the act of petitioners. At

this stage of investigation, it cannot be held that they had no guilty

intention, though it has to be established by the prosecution at
(17)
W.P.2431/2010
M.Cr.C.848/2010

appropriate stage of the trial. A presumption or an inference that

the petitioners had no mens rea of causing loss to State, by not

paying the requisite stamp duty, by undervaluing the house in

question, cannot, at this stage be raised. As far as proof of

conspiracy i.e. offence under section 120-B of the Indian Penal Code

is concerned, there cannot be direct evidence always, it can be

proved by the circumstantial evidence also. In our opinion, the

evidence about the existence of conspiracy between the two

petitioners cannot be appreciated at this stage.

25. The Hon’ble Apex Court while dealing with the power

conferred under Section 482 of Cr.P.C. in the leading case of State

of Haryana and others Vs. Bhajan Lal and others, AIR 1992 SC

604 held as under :-

“In the backdrop of the interpretation of the various relevant

provisions of the Code under Chapter XIV and of the principles of

law enunciated by this Court in a series of decisions relating to the

exercise of the extraordinary power under Article 226 or the

inherent powers under Section 482 of the Code which we have

extracted and reproduced above. We give the following categories of

cases by way of illustration wherein such power could be exercised

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 any sufficiently channelized and

inflexible guidelines or rigid formulae and to give an exhaustive list

of myriad kinds of cases, wherein such power should be exercise.”

1. Where the allegations made in the First Information

Report or the complaint, even if they are taken at their face value

and accepted in their entirely do not prima facie constitute any

offence or make out a case against the accused.

(18)

W.P.2431/2010
M.Cr.C.848/2010

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 any of the evidence collected in support of the same do

not 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, no investigation is permitted by a police officer

without an order of a Magistrate as contemplated under Section

155(2) of the Code.

5. Where the allegations made in the FIR or complaint are

so 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 a specific provision in the

Code or the concerned Act, providing efficacious redress for the

grievance of the aggrieved party.

7. Where a criminal proceeding is manifestly attended with

mala fide and or where the proceeding 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.

26. In view of the aforesaid decision, petitioners’ case in

respect to offence under section 13(1)(d) read with section 13(2) of

the Prevention of Corruption Act falls in clause (3) as the
(19)
W.P.2431/2010
M.Cr.C.848/2010

uncontroverted allegations made in the F.I.R. or the evidence

collected in support of the same do not disclose the commission of

the said offence. However, the accusation under sections 420 and

120-B of the Indian Penal Code cannot be said to be without any

substance.

27. The submission made by the learned counsel for the

petitioners that the criminal proceedings were instituted maliciously

on the behest of complainant Rashmi Pathak, therefore, F.I.R. and

the investigation deserved to be quashed, cannot be accepted. Apex

Court in the case of M/s Zandu Pharmaceutical Works Ltd. and

others vs. Md. Sharaful Haque and others( AIR 2005 SC 9)

observed that when an information is lodged at the police station and

an offence is registered, then the mala fides of the informant would

be of secondary importance. It is the material collected during the

investigation and evidence led in Court which decides the fate of the

accused person. The allegations of mala fides against the informant

are of no consequence and cannot by themselves be the basis for

quashing the proceedings.

28. In view of the above discussions, we are of the view that

the commission of offence under section 13(1)(d) read with 13(2) of

the Prevention of Corruption Act is not disclosed from the first

information report as well as from the material collected during

investigation. As such the F.I.R. as well as further investigation with

respect to offence under section 13(1)(d) read with section 13(2) of

the Prevention of Corruption Act is erroneous and is liable to be

quashed. However, the investigation with respect to offence under

sections 420 and 120-B of the Indian Penal Code cannot be quashed.

29. In the result, both the petitions (W.P.No.2431/2010

and M.Cr.C.No.848/2010) are partly allowed. Registration of first

information report and the investigation with respect to offence
(20)
W.P.2431/2010
M.Cr.C.848/2010

under section 13(1)(d) read with section 13(2) against the petitioners

is quashed.

30. Before parting we make it clear that this order shall not

affect any enquiry, investigation or proceedings, if any, pending

before Special Police Establishment or Lokayukt in respect to other

allegations made by the complainant against petitioner Dev Vrat

Mishra.

      (Rakesh Saksena)                                   (M.A.Siddiqui)
          Judge                                              Judge
b
 (21)
        W.P.2431/2010
       M.Cr.C.848/2010