Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rajpati vs State Of U.P. And Another
2025 Latest Caselaw 9665 ALL

Citation : 2025 Latest Caselaw 9665 ALL
Judgement Date : 24 April, 2025

Allahabad High Court

Rajpati vs State Of U.P. And Another on 24 April, 2025

Author: Saurabh Srivastava
Bench: Saurabh Srivastava




HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2025:AHC:63466
 
Court No. - 74
 

 
Case :- APPLICATION U/S 528 BNSS No. - 12735 of 2025
 

 
Applicant :- Rajpati
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Arun Kumar Patel
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Saurabh Srivastava,J.
 

1. Heard learned counsel for the applicant and learned A.G.A. for the State.

2. The instant application has been preferred to quash the charge-sheet dated 14.07.2022, cognizance order dated 20.12.2024 passed by Additional Chief Judicial Magistrate 6, Prayagraj and the entire criminal proceeding of Case No.1473 of 2024 (State vs. Rajpati) arising out of Case Crime No.116 of 2022, under sections 3/5 of Prevention of Damage to Public Property Act, 1984 and Section 447 of IPC, P.S. Saraimamrez, District- Prayagraj as well as to stay the further proceedings of above-mentioned case.

3. Brief facts of the present case are that a first information report dated 19.05.2022 bearing Case Crime No.116 of 2022 was lodged by opposite party no.2 in pursuance to sections 3/5 of Prevention of Damage to Public Property Act, 1984 along with section 447 I.P.C. against applicant alleging that Arazi No.445, area 0.0604 hectare, situated at Village Mohiuddinpur, Mah Tehsil Handia, Prayagraj, which is recorded as public property/Navin Parti, on which the applicant has made encroachment by way of illegal construction. The applicant had, thus, caused damage and loss to the public property which is the land vested in Gram Sabha. After lodging of the FIR, the concerned Investigating Officer started inquiry and after conclusion of the same, preferred charge-sheet on dated 14.07.2022 against applicant whereupon learned court concerned has taken cognizance of offence vide order dated 20.12.2024, which impugned the present application.

4. Learned counsel for applicants has challenged the charge-sheet on several other ground inter-alia precisely on the ground that lodging of the first information report taking aid of provisions of the P.D.P.P. Act, 1984 is nothing but an abuse of process of the law, inasmuch as, the said provisions cannot be invoked to lodge a criminal case on the allegations of damage or loss caused to the Gram Sabha land. As far as the allegations of commission of offence of criminal trespass under Section 447 I.P.C. is concerned, it is contended that no such offence can be made out from the allegations in the first information report as even the date of entry of the applicant over the Gram Sabha land has not been indicated.

5. In any case, the question as to whether applicants have illegally encroached upon the land vested in Gram Sabha, recorded as Navin Parti, can only be adjudicated by the Revenue Authorities. The proper proceeding for eviction of the unauthorized occupant can be undertaken under Section 67 of the Revenue Code, 2006. The short-cut procedure adopted by the Lekhpal of the village concerned is nothing but with a view to harass the applicant.

6. Per contra, learned AGA vehemently opposed the prayer sought through the instant petition but could not dispute the aforesaid arguments raised by learned counsel for applicant.

7. While dealing with similar issue, co-ordinate Bench of this Court vide order 6.8.2020 passed in Application u/s 482 no. 9964 of 2020 (Munshi Lal and Another vs. State of U.P. and another), quashed the entire proceeding u/s 2/3 of Prevention of Damage to Public Property Act, 1984 and held that as far as criminal proceeding for illegal encroachment, damage or trespass over the land belonging to Gram Sabha is concerned, the same can be undertaken but it would be subject to the adjudication of rights of the parties over the land in dispute as the said determination can be done only by the revenue court. As far as the P.D.P.P. Act, 1984 is concerned, the same has been enacted with the specific purpose. The statement of objects and reasons of the said Act shows that it was enacted with a view to curb acts of vandalism and damage to public property including destruction and damage caused during riots and public commotion.

8. As far as the allegation of criminal offence under Section 447 IPC to constitute criminal trespass, the prosecution has to prove and the Court has to return a finding on the evidence that the trespass was committed with one of the intents enumerated in Section 441 of the Indian Penal Code. The prosecution has, thus, not only to allege but also to prove that the entry or unlawful occupation must be with an intent; (i) to commit an offence; or (ii) to intimidate, insult or annoy any person in possession of the property". Every 'trespass' by itself is not criminal. In absence of any such finding, the conviction under Section 447 IPC cannot be sustained. The offence under Section 447 IPC though is cognizable but is also a compoundable offence triable by any Magistrate, trial of which has to be conducted summarily. A charge under this section should specifically state intent which is alleged. The accused may lay a bonafide claim and right in the land in question. Although he may have no right to the land but he cannot be convicted of criminal trespass unless it is proved by the prosecution that he did so with an intention to intimidate, insult or annoy the person in possession or to commit an offence. The complainant need not be necessarily a person in actual physical possession of the land in question on the date of entry of the trespasser, i.e. the accused person. He may be a person to whom the land in question belonged or deemed to have been vested. The person who actually owns the land or property is the competent person to lodge the complaint.

9. From perusal of the records, it transpires that present case is squarely covered with the judgment of co-ordinate Bench of this Court passed in Munshi Lal (supra) and as such the criminal proceedings initiated against the applicant pursuant to Section of Prevention of Damage to Public Property Act, 1984, cannot but be said to be an abuse of the process of law or the Court. The continuation of criminal proceedings, in the considered opinion of the Court, being an abuse of process of the Court, ends of the justice requires that the said proceedings be quashed.

10. Invoking inherent powers under Section 528 BNSS of the High Court, entire proceedings of the Case No.1473 of 2024 (State vs. Rajpati) arising out of Case Crime No.116 of 2022, under sections 3/5 of Prevention of Damage to Public Property Act, 1984 and Section 447 of IPC, P.S. Saraimamrez, District- Prayagraj is hereby quashed in respect of applicant herein.

11. The instant application stands allowed.

Order Date :- 24.4.2025

Saif

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter