High Court Punjab-Haryana High Court

Ganga Ram vs State Of Punjab on 14 November, 2008

Punjab-Haryana High Court
Ganga Ram vs State Of Punjab on 14 November, 2008
Criminal Revision No. 1378 of 1999                                   1

           IN THE HIGH COURT OF PUNJAB AND HARYANA
                         AT CHANDIGARH

                                     Criminal Revision No. 1378 of 1999 (O&M)
                                     Date of decision:- 14.11.2008

Ganga Ram                                            ...petitioner

                           Versus

State of Punjab                                      ...Respondent.

CORAM: HON’BLE MR. JUSTICE RANJIT SINGH

Present: Mr. R.N. Raina, Advocate
for the petitioner.

Mr. Mehar Deep Singh, AAG, Punjab.

RANJIT SINGH J.

The present revision petition is directed against the order

passed by Special Judge, Faridkot dated 11.10.1999 whereby he has

declined the application filed by the petitioner for his discharge on the

ground that he was not liable to be prosecuted in the absence of sanction as

needed under 197 Cr.P.C.

The petitioner alongwith six persons is being prosecuted for an

offence under Section 13(2) of Prevention of Corruption Act and 420, 465,

467, 120-B IPC. The allegation made in the FIR reveal that 40 killas of land

was fraudulently sold by Society named Pucca Scheduled Caste Land

Owning Co-op. Soceity Limited, Faridkot (in short Pucca Society). It is

alleged that the petitioner had connived with other accused in this sale and

that the sale price of the land mentioned in the sale deed has not been given

to the said society. As per the allegations, Kirpal Singh, Secretary of the

said society had allegedly got the resolution passed deceitfully in his favour

and sold the said land through registered sale deed in favour of Surinder Pal
Criminal Revision No. 1378 of 1999 2

Singh, his wife Baljit Kaur and his son Jaswinder Pal Singh. The petitioner

at that time was working as Assistant Registrar, Co-operative Society at

Faridkot. The petitioner is alleged to have misused his official position by

giving sanction to the resolution allegedly passed by the society for the sale

of land after getting illegal gratification from Surinder Pal Singh.

Allegation is that initially the petitioner had not accorded the approval to

the said resolution but did so subsequently by recording office number on

the said approval.

Challan has been presented against the petitioner and others.

The petitioner filed an application for his discharge primarily contending

that before taking cognizance of the offences in his case, it was legally

necessary to obtain sanction from the government, as charges against the

petitioner also included an offence under the Prevention of Corruption Act.

This application for discharge, however, was declined which is now

impugned in the present revision petition. The proceedings in this case was

stayed on 1.11.1999 at the time of issuing notice of motion. This order

continued till 30.10.2008 on which date the same was vacated. The order

dated 30.10.2008 is reproduced below:

“No one appears on behalf of the petitioner.

In the interest of justice, adjourned to 14.11.2008.

                     Interim   order    dated    1.11.1999,    staying      further

             proceedings, is vacated.

Even otherwise the petitioner is accused of an offence

under the Prevention of Corruption Act where proceedings can

not be ordered to be stayed in terms of the law laid down by the

Hon’ble Supreme Court in Satya Narayan Sharma Vs. State
Criminal Revision No. 1378 of 1999 3

of Rajasthan, 2001 Cri.L.J. 4640.

Copy of the order be given dasti.”

The case has come up for hearing today. Besides submitting

that sanction would be needed for prosecuting the petitioner the counsel

pleads that the petitioner is being prosecuted without their being any

allegation against him. Counsel submits that facts would speak for

themselves and would show that the petitioner did not do any act as

Assistant Registrar for which he can be held responsible and prosecuted.

Elaborating the same, the counsel contends that Pucca Society had passed

the resolution dated 18.9.1992 for sale of 18 killa land to Surinder Pal Singh

and others they being from Scheduled Castes. When this resolution put up

to the petitioner in his capacity as Assistant Registrar, he made the

following endorsement thereon:

“Further proceedings be done in accordance with the bye-laws

of the Society.”

On the same very day the said resolution was again placed

before the petitioner with the note that the sale was not in favour of the

Scheduled Castes and sale could be made only to the Scheduled Castes.

The petitioner thereafter immediately ordered that the resolution be

rescinded. Another resolution dated 20.9.1992 which is referred to the

second resolution concerning the sale of 40 acres of land in favour of

Surinder Pal Singh and others, was never put up to the petitioner and as

such he did not pass any order on the said resolution in his capacity as

Assistant Registrar, Co-operative society, Faridkot. The petitioner and his

co-accused are being prosecuted for conniving with the employees of the

Pucca Society for selling this land which is alleged to be revealing alleged
Criminal Revision No. 1378 of 1999 4

offences against the petitioner. Counsel thus would contend that there is no

material on record to proceed against the petitioner. He would also points

out that no action was ever taken against the petitioner departmentally. He

was never ever questioned or made to face any departmental proceeding.

Naib Tehsildar, who was responsible for registering the sale deeds have

been proceeded against and the sanction for his prosecution is already

granted by the government. This is highlighted by the counsel to say that

since the sanction has been obtained in respect of Tehsildar, it is not

possible to take a view that sanction against the petitioner would not be

needed. The petitioner is being accused of approving the resolution in his

capacity as Assistant Registrar, Co-operative Societies i.e. public servant.

Though there are allegations in the FIR that the petitioner did so by taking

bribe but, as per the counsel, there is no material in this regard available.

The connivance apparently is on the ground that the petitioner was

responsible for approving the resolution passed by the Pucca Co-operative

society. The fact that this resolution was rescinded by the petitioner does

not appear to be in dispute. Can he still be held liable for doing anything in

connection with this resolution. Counsel has also highlighted that the

resolution regarding 40 killas was never put up to him and the allegation in

the FIR are concerning 40 killas and not regarding 18 killas.

Apparently what has been urged above may prima facie

indicate that the petitioner has not taken any action which may lead to

commission of offence against him. However, it is job of the trial to see if

sufficient material is available to frame a charge and proceed against the

petitioner. Challan has been presented. Trial court is yet to apply its mind to
Criminal Revision No. 1378 of 1999 5

see if charges can be framed or not. In view of the stay granted by this Court

the trial Court has not yet proceeded to see if the charge can be framed

against any of the accused including the petitioner or not. It would be thus

appropriate for the petitioner to raise all these pleas at the time of framing of

charge. The Court would then take into consideration the facts collected

during investigation. If the petitioner has not performed any role in his

capacity as Assistant Registrar Society qua this resolution, obviously the

Court would consider the same. This is not the job of this Court specially

so when the petitioner has approached this Court before framing of charge

and has got a stay of the proceedings. It would be thus appropriate to

relegate the petitioner to appear before the trial Court and to raise all these

pleas. Needless to mention that trial Court would be at liberty to frame

charge if the Court is satisfied from the material collected that prima facie

evidence exists to frame a charge against the accused. If there is no

evidence on material available on record even prima facie, then the Court

may not go ahead to frame charge. All this is required to be seen by the trial

Court. This Court cannot and has not sifted the material collected during

investigation and has noted the contentions of the petitioner in this regard.

Before parting with this order, it needs to be observed that the

petitioner had retired from the service on February, 1997. This FIR was

registered on 9.6.1995. Ever since that date he is facing this prosecution.

The petitioner is thus under the threat of trial and prosecution for nearly 13

years. His pension and other pensionary benefits are also held up. The

petitioner is justified in saying that he has suffered enough and is without

resources. He is only getting a provisional pension. I deem it appropriate to

impress upon and direct the trial Court to expedite the hearing of this case
Criminal Revision No. 1378 of 1999 6

and see if there is material to frame a charge against the petitioner and to

proceed against him. Let the petitioner appear before the trial Court and

raise all his pleas available to him in accordance with law.

With the above observation, the present revision petition is

disposed of. Needless to mention that the petitioner would be still at liberty

to approach this Court in case charge is framed against him.




                                                   (RANJIT SINGH)
NOVEMBER 14, 2008                                      JUDGE
rts