Bombay High Court High Court

Mohd. Ayyub vs Zahoora Begum on 20 November, 2009

Bombay High Court
Mohd. Ayyub vs Zahoora Begum on 20 November, 2009
Bench: P. R. Borkar
                             1




                                                           
     IN THE HIGH COURT OF JUDICATURE AT BOMBAY BENCH 
                      AT AURANGABAD




                                   
              CRIMINAL APPEAL NO. 40 OF 1999




                                  
     Mohd. Ayyub s/o Abdul Khader,
     Age: 38 years, Occ: Agril.,
     R/o. Kaij, Tq. Kaij,
     District Beed.              .. Appellant
                                (Orig. Complainant)




                          
              Versus

     1.
                
          Zahoora Begum d/o Abdul Gafoor,
          Age: 48years, Occ: Not known.
          R/o. Ambejogai, at present at
               
          Kaij, Dist. Beed.

     2.   Mohd. Yousufuddin s/o Ahmed
          Mohiuddin Qazi, 
          Age: 46 years, Occ: Agril.,
      


          R/o. Kaij, Dist. Beed.
   



     3.   Mukhtaruddin s/o Sharifuddin
          Kazi,Age: 51 years, Occ: Agril.,
          R/o. Kaij, Dist. Beed.





     4.   Vithal Shankar Neharkar,
          Age: 35 years, Occ: Agri.,
          R/o. Pissegaon, Tq. Kaij,
          District Beed.





     5.   The State of Maharashtra. ..    Respondents
                               (Ori. Accd. No.1 to 4)
                   ...
     Mr. A.A. Ansari, Advocate i/by 
     Mr. A.A. Paithane, Advocate for the appellant.
     Ms. Vanita H. Sangole Advocate holding for 
     Mrs. M.A. Kulkarni, Advocate for respondent Nos. 
     1 to 4.
     Mr. K.M. Suryawanshi,A.P.P. for respondent No.5.
                   ...




                                   ::: Downloaded on - 09/06/2013 15:19:52 :::
                                   2




                                                                   
                           CORAM :     P.R. BORKAR,J.

DATE : 20TH NOVEMBER, 2009.

ORAL JUDGMENT :

. This is the appeal preferred by the

original complainant being aggrieved by the

order of acquittal passed by the learned

Judicial Magistrate, First Class, Kaij in S.C.C.

No. 589/1990 decided on 25-06-1997 whereby the

present respondent Nos. 1 to 4 were acquitted of

offence punishable under Section 423 of the

Indian Penal Code.

2. The present appellant who was the original

complainant has filed private complaint against

respondent Nos. 1 to 4 alleging that he is the

owner and possessor of land Survey No. 6/U

admeasuring 5 Acres 35 Gunthas at village Kaij.

It is stated that the said land was initially

cultivated by his father Abdul Quadar since

1948. It was Inam land of Madad Mash nature.

::: Downloaded on – 09/06/2013 15:19:52 :::
3

Under the provisions of Hyderabad Inam

Abolition and Cash Grants Act of 1954, State

Government became the owner of the land for the

period from 20-7-55 to 1-7-60. Later on, as per

Section 69(1) of the said Act, occupancy rights

regarding the said land were conferred on Abdul

Qadar, the father of the complainant on payment

of ‘Najrana’. Mutation Entry No. 22 was

certified on 26-1-62 by the Naib Tahsildar,

Kaij. Thus, from 26-1-62 father of the

complainant was enjoying the property. Father

of complainant expired on 23-04-84 and his four

sons including the complainant became owners.

Respondent No. 1 has no concern with the

property. 1 Acre 30 Gunthas land out of Survey

No. 6/U was sold to Bapusaheb Chincholikar and

Shantinath. Excluding that portion, remaining

portion is owned and possessed by the

complainant.

3. It is further case of the complainant-

appellant that respondent No. 1 had no concern

::: Downloaded on – 09/06/2013 15:19:52 :::
4

with Survey No. 6/U and in spite of that, he

sold a plot admeasuring 56 x 27 feet out of it

to respondent No. 2 for Rs.22,000/- on 25-09-90.

Registered sale deed was executed by respondent

No. 1 in favour of respondent No. 2 and

respondent Nos. 3 and 4 signed thereon as

attesting witnesses and thus, respondent Nos. 1

to 4 have committed offence under Section 423

read with Section 34 of the Indian Penal Code.

4. In support of his case, the complainant

examined himself and three witnesses. He

produced certain documents. Learned Magistrate

was not satisfied and he passed the order of

acquittal which is challenged in this appeal.

5. Section 423 of the Indian Penal Code is as

follows.

“S.423. Whoever dishonestly
or fraudulently signs, executes
or becomes a party to any deed
or instrument which purports to
transfer or subject to any

::: Downloaded on – 09/06/2013 15:19:52 :::
5

charge, any property, or any
interest therein, and which

contains any false statement
relating to the consideration
for such transfer or charge, or
relating to the person or

persons for whose use or
benefit it is really intended
to operate, shall be punished
with imprisonment of either
description for a term which

may extend to two years, or
with fine, or with both”.

Thus, the offence defined under Section 423 of

the Indian Penal Code is mainly relating to the

fraudulent and fictitious acts. Essential

ingredients of the offence under Section 423 of

the Indian Penal Code are as under.

(1) The accused signed,
executed or became party to any
deed or instrument;

(2) that such deed or

instrument purported to
transfer or subject to any
charge, any property, or any
interest therein;

(3) that such deed or
instrument contained any false
statement relating to the
consideration for such transfer
or charge, or relating to the
person or persons for whose use

::: Downloaded on – 09/06/2013 15:19:52 :::
6

or benefit it is really
intended to operate and;

(4) that the accused did
sign or execute or become party
to the said deed or instrument

dishonestly or fraudulently.

6. It is not the case herein that respondent

No. 2 did not pay interest. He paid

consideration of Rs. 22,000/- to respondent No.

1. It is the case that respondent No. 1 had no

title to the land and in spite of that, the sale

deed of plot was executed. It may be noted that

it is not the case of respondent No. 2 that

respondent No. 1 had no title and in spite of

that, he executed the same. It is the case of

complainant-appellant that respondent No. 1 had

no title to convey over the plot in question.

The evidence of complainant is at Exhibit-98.

He spoke as per his complaint which is

reproduced above, and stated that respondent No.

1 had no concerned with the property and the

plot in question and in spite of that,

respondent No. 1 executed sale deed in favour of

::: Downloaded on – 09/06/2013 15:19:52 :::
7

respondent No.2 and respondent Nos. 3 and 4

signed thereon as a witnesses. Original ‘Sanad’

conferring occupancy right on the father of

complainant is not produced on record. The

complainant produced on record Mutation Entry

No. 22 at Exhibit-99, disposal schedule at

Exhibit-100, Mutation Entry No. 1700 at

Exhibit-101, 7/12 extract at Exhibit-102.

7. The perusal of original Record and

Proceedings indicate that what is produced on

record are all xerox copies of certified copies

and not the original certified copies. In the

cross examination, the complainant admitted that

he has not produced the document of title in

favour of his father. He was not aware how the

land had come to his father. He was not aware

in how many pot hissas Survey No. 6 of Kaij was

divided. He then admitted that Mutation Entry

No. 1700 was set aside in appeal by the Deputy

Collector, Ambajogai and his appeal against the

said decision was dismissed. He did not admit

::: Downloaded on – 09/06/2013 15:19:52 :::
8

that Revision Application preferred against the

dismissal of appeal, was not admitted, but he

then admitted that he had filed one Writ

Petition in the High Court. So one thing is

clear that Mutation Entry No. 1700 by which

names of four sons of Abdul were entered to the

land Survey No. 6/U, was challenged. Said

Mutation Entry was set aside by the Deputy

Collector and order remained confirmed till

Revision and then Writ Petition was filed in the

High Court but it is not stated what happened of

the said Writ Petition and whether it is still

pending. The complainant further stated that he

was not aware if Special Civil Suit No.2/1991 is

pending in the Court of Civil Judge, Senior

Division, Ambajogai, on the same issue. He

further admitted that there is one standing

house in Survey No. 6/U. He denied that it was

occupied by accused No. 1, but admitted that he

prosecuted accused No. 1 in Criminal Case No.

446/1990 for offence punishable under Section

448 of the Indian Penal Code and the same was

::: Downloaded on – 09/06/2013 15:19:52 :::
9

dismissed. He also admitted that he had

prosecuted accused No. 1 for offence punishable

under Section 379 of the Indian Penal Code in

Case No. 86/1991 and the same was also

dismissed. Thus, these admissions clearly show

that the relations of the complainant with

accused No. 1 had been strained for long back.

He had prosecuted respondent No. 1 for trespass

in the house situated in the property. It is

also clear that litigation is pending between

the complainant one one hand and respondent No.

1 on other regarding ownership and rights in the

property in question.

8. In the facts and circumstances, it cannot

be said that execution of the sale deed by

respondent No. 1 in favour of respondent No. 2

was fraudulent or dishonest. The trial Court has

observed that the name of Abdul Gafur, the

husband of respondent No.1 was entered in other

rights column of V.F. 7/12 extract. So in the

facts and circumstances of the case, merely

::: Downloaded on – 09/06/2013 15:19:52 :::
10

because dispute has been pending between the

complainant and respondent No. 1 regarding the

property in question, it cannot be said that

respondents have committed offence under

Section 423 of the Indian Penal Code, by

executing the sale deed. In my opinion, this

appeal against the acquittal has no merit and

deserves to be dismissed. Hence the appeal is

dismissed.

[ P.R. BORKAR, J.]

sut/NOV09/cra40.99

::: Downloaded on – 09/06/2013 15:19:52 :::