JUDGMENT
Barkat Ali Zaidi, J.
1. One Kedar Nath, now deceased, possessed some agricultural plots bearing No. 402 and 509 comprising an area of 0.348 and 0.045 acers situated in village Blegahana District Jaunpur. A triangular fight between one Haripal Saguni Sita and the third Hanumanta, with regard to their succession and their claim on the said land is pending in Revenue Courts.
2. The present applicant pleaded that he had purchased the aforesaid plot from afore mentioned Kedar Nath vide registered sale-deed dated 2.1.1987 and the transaction was witnessed by Ghanshyam Das. The applicant claimed mutation of his name on the aforesaid land by moving an application before Tehsildar Mariyahoon. The Tehsildar vide order dated 10.10.2002 mutated his name in place of Kedar Nath.
3. Subsequently, one Rajmani appeared and objected before the Tehsildar that the sale-deed produced by the applicant was a forged document. Thereafter. Tehsildar called a report from concerning Sub-registrar on it who reported that the sale-deed in question was never executed and it’s certified copy in question produced before Tehsildar was never issued from his office, and that it was all together, a forged document.
4. The Tehsildar, therefore, got the matter reported to the police and the police after investigation filed a charge-sheet under Sections 467, 468, 419 and 420 I.P.C. against the applicant in the court of Judicial Magistrate, Jaunpur on the basis of which a criminal case No. 4309 of 2002 (State v. Ram Prasad) was instituted and process has been issued against the applicant.
5. That is why the applicant has come up before this Court under Section 482 Cr. P.C. seeking the quashing of the charge-sheet.
6. The ground of the counsel for the applicant for quashing the criminal proceedings is two fold.
(i) that if during the proceedings before any Court, if any forged document is under consideration or is filed and that is found forged then only that Court has right to file complaint under Section 340 Cr. P.C. Therefore, the lodging of the F.I.R. by the Opp. Party No. 2 including the criminal proceedings in pursuant to that F.I.R. is illegal and barred under Section 195(i)(b) of Cr. P.C.
(ii) that various persons are claiming on the basis of Will and natural succession the property in dispute, which matter is pending before the Revenue Court and the question of validity of the sale-deed of the applicant is also a matter in issue before the revenue Court alongwith the case of other persons and since the Revenue Court is seized of the matter, criminal proceedings cannot be initiated.
7. As regards the first contention, the bar of Section 340 Cr. P.C. will
operate after the court has given a finding about the fake character of a
particular document. The proceedings have not yet terminated. The proceedings
are still pending and the Court has not yet given its finding. Bar of Section
340 Cr.P.C. will not, therefore, operate. It does not appear plausible or
feasible that the commandant of Section 340 Cr. P.C. will operate without any
limitation of time so as to keep in abeyance the criminal proceedings till the
decision of the case. That does not appear to be the intention of Section 340
Cr. P.C. and no such inference can be drawn from word used ‘therein’. The
practical side of the aspect is that under our judicial system, there are teers and teers appeal and revision and cases take decades to be decided, which will mean that the initiation of criminal proceedings will remain in abeyance for all that long. The argument of the counsel for the applicant cannot, therefore, be accepted.
8. As regards the second argument, the mere circumstance that proceedings relating to a particular sale-deed are pending in a Court of law will not impede the commencement of criminal proceedings, if any, in relation to the sale-deed. In this case, the sub-registrar has reported that no such sale-deed was registered and no such certified copy was issued and the entire sale-deed is fake and false. This is a clear case of fabrication of false document and cheating.
9. The petition, therefore, fails and is accordingly dismissed.