High Court Punjab-Haryana High Court

Malkiat Singh vs Sohan Singh And Another on 8 July, 2009

Punjab-Haryana High Court
Malkiat Singh vs Sohan Singh And Another on 8 July, 2009
Crl. Rev. No. 2349 of 2007               1

         IN THE HIGH COURT OF PUNJAB AND HARYANA
                      AT CHANDIGARH

                             Crl. Rev. No.2349 of 2007
                              Decided on : 08-07-2009

Malkiat Singh
                                                    ....Petitioner

                     VERSUS

Sohan Singh and another
                                                    ....Respondents

CORAM:- HON’BLE MR. JUSTICE MAHESH GROVER

Present:- Mr. B.S.Jaswal, Advocate for the petitioner.

Mr. P.K.Gupta, Advocate for complainant-respondent no.1

Mr. B.B.S.Teji, AAG, Punjab.

MAHESH GROVER, J

This petition has been directed against the order dated

10.10.2007. By virtue of the impugned order the learned Additional

Sessions Judge set aside the order dated 13.8.2005 passed by the Judicial

Magistrate Ist Class dismissing the complaint preferred by the present

respondent no. 1 and discharged the petitioners who were arrayed as

accused therein.

Briefly stated the facts of the case are that respondent no.1 had

initiated a criminal complaint against the petitioner alleging that he had

forged the sale deed and thereby committed an offence punishable under

Sections 420, 426, 468, 471, 193, 194, 195, 196, 199 IPC. It was averred by

him that he alongwith other persons namely Durga Dass s/o Harnam Singh,

Lal Singh, Durga Singh and Yog Raj are co-sharers in the land out of which

Durga Singh has sold some portion of his share to the petitioner. The
Crl. Rev. No. 2349 of 2007 2

dispute pertains to only one Khasra no.190 (0-17) which was allegedly sold

by Durga Singh to the petitioner comprising 3 marlas of land. The

complainant alleged that prior to the filing of the complaint a civil suit had

been initiated by the present respondent seeking to injunct the petitioner

from interfering in his peaceful possession of land which included the

aforesaid Khasra no. and in that suit the present petitioner has set up a sale

deed allegedly executed by Durga Singh which included this khasra no. In

the complaint it was highlighted that although the sale deed which was

produced in Court mentions khasra no. 190 yet in the records of the Sub

Registrar pertaining to this sale deed the aforesaid khasra no. does not find

mention. According to the complainant-respondent no.1 since the sale deed

produced in Court was at variance with the record of the sale deed which

was available in the office of the Sub Registrar, the petitioner had

committed forgery and therefore liable to be proceeded against.

After recording the preliminary evidence the petitioner

alongwith acussed Durga Singh were summoned to face the trial. Two other

persons namely Balbir Singh and Chanchel Singh were reported to be dead

during the pendency of the complaint. Durga Singh also died and it is the

petitioner alone who was facing the proceedings pursuant to the complaint.

The respondent no.1 who is the complainant got recorded his pre-charge

evidence in the shape of CW1 Surjit Kaur and also examined himself as

CW2. He broadly deposed on the lines of the complaint. Copy of the sale

deed was produced as Ex.D1 while copy of Jamabandi as Ex. D2 and copy

of the entry in the register of the scribe of the sale deed as Ex. D3.

Learned Trial Court while considering the pre-charge evidence

intensively relied on the judgment of the learned Civil Court which
Crl. Rev. No. 2349 of 2007 3

proceedings have been initiated by the complainant-respondent himself and

concluded that no case for proceeding against the petitioner has been made

out and dismissed the complaint and also discharged the petitioner which

resulted in filing of the srevision petition before the Court of Additional

Sessions Judge who accepted the same and remanded the case back to the

Trial Court to re-consider the matter by appraising the pre-charge evidence

and deciding the matter afresh. This has resulted in filing of the present

revision petition.

It has been contended by the learned counsel for the petitioner

that the sale deed in question was executed on 8.2.1995 by Durga Singh in

his favour and the suit was filed by the respondent no.1 instantly on

13.3.1995. The veracity of the sale deed was tested before Trial Court

where Durga Singh appeared and verified to the execution of the sale deed

pertaining to Khasra no. 190. The civil suit was dismissed and the appeal

preferred by the respondent was also dismissed. After lapse of 6 years the

complaint has been filed on 11.1.2000. It is the contention of the learned

counsel for the petitioner that the sale deed as such was never challenged by

the complainant-respondent no.1 and the same was to his knowledge as he

has contested the proceedings in the Civil Court all through out. Therefore,

the complaint which has been filed after a lapse of 6 years is belated and

ought to have been dismissed on this count alone. He has contended that

the impugned order passed by the Revisional Court has resulted in grave

mis-carriage of justice and the finding that the pre-charge evidence has not

been appreciated is erroneous only because the testimony of complainant

and one Surjit Kaur had been recorded. Besides only three documents out of
Crl. Rev. No. 2349 of 2007 4

which two were already under the scrutiny of the Civil Court and one is

entry in the register of the scribe of the sale deed, which per se even if it is

accepted could not establish the criminal intent on the part of the petitioner

so as to force him to face the proceedings in a criminal complaint.

On the other hand, learned counsel for the respondent no.1 has

contended that the proceedings in the civil suit are totally independent of

the criminal proceedings and since the complainant had come to the know

of the forgery after the decision of the suit he initiated the complaint. He

placed reliance on the Apex Court judgment in case Rashida Kamaluddin

Syed & Anr. Versus Shaikh Saheblal Marden (dead) through Lrs &

Anr. 2007(2) Apex Court Judgements 252 wherein in para 27 it has been

observed as follows:-

“Para 27 : – Finally, the contention that a civil suit

is filed by the complainant and is pending has also not

impressed us. If a civil suit is pending, an appropriate order

will be passed by the competent Court. That, however, does

not mean that if the accused have committed any offence,

jurisdiction of criminal court would be ousted. Both the

proceedings are separate, independent and one cannot abate or

defeat the other.”

I have heard learned counsel for the parties and have perused

the impugned judgments and also the relevant documents which have been

produced alongwith petition.

Concededly, the parties were at loggerheads by way of a civil

suit in which the complainant-respondent no.1 sought to injunct the

petitioner from interfering in his possession. The petitioner in order to
Crl. Rev. No. 2349 of 2007 5

defend his rights in a civil suit has set up a plea that the sale deed executed

by Durga Singh included the disputed khasra no. 190. The foremost fact

that has to be noticed in favour of the petitioner is that Durga Singh himself

appeared as witness before the Civil Court and testified to the execution of

the sale deed in favour of the petitioner. It has to be noticed that the sale

deed which is produced and supported by the vendor Durga Singh reflected

this Khasra no.190. At no point of time did the vendor raise this objection

that Khasra no. 190 was not part of sale deed and was not intended to be

sold and that is why the finding was returned in favour of the petitioner

establishing his right in the property in question. A perusal of the entire

facts reveal that it is essentially a civil dispute. The complainant had never

challenged the sale deed to say it is erroneous. He has only pleaded

injunction on the basis of being a co-sharer in the property and in that case

the vendor supported the factum of sale deed. The respondent no.1-

complainant is an alien to this fact. He thus has no locus to say that the

petitioner has committed any criminal offence since the allegations pertain

to the tampering of the sale deed which in case was supported by the

vendor. Besides, the complainant was in the know of the sale deed all

through out ever since its execution on 8.2.1995 which is reflected from the

prompt filing of the suit in March, 1995 yet he chose to file the complaint

on 11.1.2000 after he lost battle in Civil Court. It is clear from the aforesaid

that the complainant is merely trying to abuse the process of law by

resorting to criminal process when the dispute essentially was of civil nature

and the filing of the complaint eventually as an abuse of the process of law

has been done belatedly. The Court of revision was therefore clearly in

error by remitting the matter back to the Trial Court which had correctly
Crl. Rev. No. 2349 of 2007 6

appreciated the facts. In this view of the matter, the present petition is

accepted and the impugned order dated 10.10.2007 passed by the Revisional

Court is set aside.

July 08, 2009                               (Mahesh Grover)
rekha                                          Judge