Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Suresh S/O Bhagwanrao Puri vs The State Of Maharashtra & Anr
2016 Latest Caselaw 5619 Bom

Citation : 2016 Latest Caselaw 5619 Bom
Judgement Date : 28 September, 2016

Bombay High Court
Suresh S/O Bhagwanrao Puri vs The State Of Maharashtra & Anr on 28 September, 2016
Bench: S.S. Shinde
                                                  6095.2015Cri.Appln.+.odt
                                        1




                                                                     
                   IN THE HIGH COURT OF JUDICATURE AT BOMBAY 




                                             
                              BENCH AT AURANGABAD

                      CRIMINAL APPLICATION NO.6095 OF 2015 




                                            
              Suresh s/o. Bhagwanrao Puri,  
              Age : 65 years, Occu. Retired Professor,  
              R/o. Arunodya Colony, Plot No.120,  
              Satara Parisar, Aurangabad.        APPLICANT 




                                       
                               VERSUS

              1.
                             
                       State of Maharashtra 
                       Through 
                       P.S. City Chowk, Aurangabad 
                            
                       Tq. Dist. Aurangabad.  

              2.   Avinash s/o. Kishan Rathod,  
                   Age: 32 Years, Occu. Social Worker,  
                   R/o. Suman Sadan Navin Vasti Naik Nagar, 
      


                   Tq.Barshi Takli, Dist. Akola. 
                                                RESPONDENTS
   



                                    ...
              Mr.J.V.Deshpande, Advocate for the Applicant 
              Mr.D.R.Kale, APP for Respondent No.1/State 
              Mr.V.D.Gunale, Advocate for Respondent No.2. 





                                    ...

                                       WITH
                      CRIMINAL APPLICATION NO.6096 OF 2015 





              Motiraj s/o.Bhajnu Rathod,  
              Age : 73 years, Occu. Retired Professor,  
              R/o. Kala Niwas Banjara Colony, 
              Aurangabad.                        APPLICANT 

                               VERSUS




    ::: Uploaded on - 28/09/2016             ::: Downloaded on - 29/09/2016 00:59:14 :::
                                                         6095.2015Cri.Appln.+.odt
                                              2




                                                                           
              1.       State of Maharashtra 




                                                   
                       Through 
                       P.S. City Chowk, Aurangabad 
                       Tq. Dist. Aurangabad. 
               
              2.       Avinash s/o. Kishan Rathod,  




                                                  
                       Age: 32 Years, Occu. Social Worker,  
                       R/o. Suman Sadan Navin Vasti Naik Nagar, 
                       Tq.Barshi Takli, Dist. Akola. 
                                                    RESPONDENTS




                                         
                              ig   ...
              Mr.V.D.Salunke, Advocate h/f. Mr.M.V.Salunke, 
              Advocate for the Applicant 
              Mr.D.R.Kale, APP for Respondent No.1/State 
                            
              Mr.V.D.Gunale, Advocate for Respondent No.2. 
                                   ...

                              CORAM:  S.S.SHINDE & 
                                      SANGITRAO S.PATIL,JJ. 

Reserved on : 21.09.2016

Pronounced on : 28.09.2016

JUDGMENT: (Per S.S.Shinde, J.):

1. Both the Criminal Applications take

exception to the charge-sheet bearing Regular

Criminal Case No.35/2016, pending before the

Judicial Magistrate First Class, Aurangabad,

arising out of FIR bearing Crime M-Case

No.I-212/2015 dated 29th July, 2015,

registered at City Chowk Police Station,

6095.2015Cri.Appln.+.odt

Aurangabad, for the offences punishable under

Sections 420, 406, 408, 467, 471 r/w. Section

34 of the Indian Penal Code and Sections 66-A

and 67 of the Maharashtra Public Trusts Act

(for short 'MPT Act'), therefore, the same

are heard together and being disposed of by

common judgment and order.

2. According to the applicants, it is

alleged in the FIR that the applicants in

collusion purchased the land at village

Satara in Gat No.243, admeasuring 11 Hector

for a consideration of Rs.30,000/-. The

amount was collected by them by way of

membership contribution of Rs.5,000/- each

from the members of Vasantrao Naik Institute

for Tribal Development. The land purchased is

in the name of Rural Reconstruction Sanstha

through applicant Suresh Puri and the sale

deed was executed on 3rd June, 1981. It is

further alleged that 13 persons from

Vasantrao Naik College and other field came

6095.2015Cri.Appln.+.odt

together with a view to form an institute

with an object to do social work, and

registered the trust (No.MH-18-1981 AGD

Aurangabad on 29th September, 1981 and its

registration No.F-772). It is further alleged

that 13 persons collected Rs.5000/- each i.e.

Rs.65,000/- in total and handed over the said

amount to the applicant Motiraj Rathod. Out

of the said amount, 11 Hector 96 R. land was

purchased for consideration of Rs.35,000/- in

the name of Vasantrao Naik Institute for

Tribal Development on 30th May, 1981, vide

sale deed No.3006/1981. Lateron a mutation

entry in the 7/12 extract is also sanctioned

in the name of Vasantrao Naik Institute for

Tribal Development. The substance of the

complaint in short is that the property

purchased to the extent of 11 Hector in the

name of the applicant - Suresh Puri is

purchased from the funds deposited by the

members of Vasantrao Naik Institute for

6095.2015Cri.Appln.+.odt

Tribal Development, and the said property is

not shown as trust property and kept it in

the name of Rural Construction Sanstha and

the same is sold by the applicant Suresh Puri

in the year 2014 to Vasant Dada Sugar

Institute, Manjari (Bk.), Taluka Haveli,

District Pune, in collusion with accused no.1

Motiraj Rathod. Therefore, according to the

complainant, the said act of the applicants

amounts to breach of trust, fraud, forgery

and cheating and therefore, the complaint is

filed against the present applicants, namely

Suresh Puri and Motiraj Rathod, who were the

Secretary and the President respectively of a

registered Public Trust namely Vasantrao Naik

Institute for Tribal Development at the

relevant time.

3. Since the Kranti Chowk Police

Station, Aurangabad, did not take cognizance

of the FIR filed by the complainant, the

complainant approached the Court of Judicial

6095.2015Cri.Appln.+.odt

Magistrate First Class, Aurangabad and filed

the complaint bearing M.A.No.1731/2015,

seeking directions under Section 156 (3) of

the Criminal Procedure Code to register FIR

at City Chowk Police Station, Aurangabad,

against the present applicants, and also

against Vasant Dada Sugar Institute and the

Directors of Vasant Dada Sugar Institute. The

learned Judicial Magistrate First Class,

Aurangabad passed an order and directed the

City Chowk Police Station to register the

FIR. Accordingly, the City Chowk Police

Station, Aurangabad registered a Crime

bearing M. Case No.212/2015 for the offences

punishable under Sections 420, 406, 408, 467,

471 r/w. 34 of the Indian Penal Code and

Sections 66-A and 67 of the MPT Act.

4. The learned counsel appearing for

the applicants submits that the complainant

Avinash Kishan Rathod claiming himself as a

social worker residing at Akola District and

6095.2015Cri.Appln.+.odt

President of Manav Adhikar, which is a

institution appears to be unregistered, has

no concern with the land, which is the

subject matter of the FIR. It is submitted

that the FIR should not have been registered

at the behest of the complainant Avinash

Rathod.

5. The learned counsel appearing for

the applicants submit that the FIR does not

disclose any offence. Respondent no.2 has

filed the complaint with the sole ulterior

motive to harass the applicants and to

extract money. The applicants were working

together with Vasantrao Naik College at

Aurangabad and with bona fide intentions to

do the social activities came together and

other 11 eminent persons from various field

of Aurangabad City decided to form an

institute and met on 11th January, 1981. The

meeting was conducted and minutes of the

meeting were reduced into writing.

6095.2015Cri.Appln.+.odt

Thereafter, 13 persons gathered together on

10th May, 1981. However, till that time, the

land was not purchased by the

trust/institute. It is decided in the said

meeting that the applicants shall make

endeavour to raise amount by way of

donations. It is submitted that on 30th May,

1981, the land from village Satara bearing

Gat No.243 amdeasuring 11 Hectors 96 R. is

purchased by executing sale deed in the name

of Vasantrao Naik Institute for Tribal

Development Trust, vide sale deed No.

3006/1981 for consideration of amount of

Rs.35,000/-. After purchase of the said land,

with a view to register the trust to the

office of Charity Commissioner at Aurangabad,

application was filed. In all there are 13

founder members of the said trust. The

applicants, who were appointed as the

Secretary and the President of the trust, are

founder members. The trust came to be

6095.2015Cri.Appln.+.odt

registered on 29th September, 1981 and the

name of the trust and properties of trust are

shown in schedule-I. One more meeting was

held on 14th June, 1981, after collection of

funds by Motiraj Rathod, a Resolution was

passed extending vote of thanks to applicant

Motiraj Rathod for collecting the amount for

purchasing the land. The applicant Suresh

Puri was the Secretary of the Vasantrao Naik

Institute for Tribal Development till 1995.

Lateron he remained as member of body of

trust till 2012, and thereafter, he became

Treasurer of the said trust. In the year

1995, Shri J.K.Pawar became Secretary, who is

also one of the founder members of the trust,

and one Mr.K.B.Jadhav (retired District

Collector) used to look after the entire

activities of the trust in the capacity of

the President.

6. It is submitted that out of 13

founder members, 5 members died and 3 members

6095.2015Cri.Appln.+.odt

had already resigned from the membership and

only 5 persons were remained on the body of

trust. The same position continued till 2010.

It is submitted that when Mr.K.B.Jadhav was

President and Mr.J.K.Pawar was Secretary of

the trust, in their tenure only, it was

discussed several times that as the trustees

are not able to achieve the objectives of the

trust, it would be better to amalgamate the

trust with any other body or trust. At the

relevant time the members of the trust came

to know that one of the Institutes namely

Vasant Dada Institute is interested to start

its activity in Marathwada Region and were in

need of land, and therefore, the members

approached the Institute and after initial

talks, it was decided unanimously to

amalgamate the trust in Vasant Dada Sugar

Institute, Manjari (Bk.), Tq. Haveli,

District Pune.

7. It is submitted that the land, which

6095.2015Cri.Appln.+.odt

is in the name of the applicant - Suresh

Puri, is having status of individual land and

the same is in individual capacity, adjacent

to the land of Vasantrao Naik Institute for

Tribal Development. He sold the land by

executing a registered sale deed dated 11th

February, 2014, vide sale deed No.696/2014 to

Vasant Dada Sugar Institute. As soon as the

land was sold and the property of the trust

was to be amalgamated with the Vasant Dada

Sugar Institute, as the proposal was pending

before the Charity Commissioner, Mumbai for

amalgamation under Section 50 of the MPT Act,

on application moved by Vasant Dada Sugar

Institute, a public notice was issued by the

office of Charity Commissioner, Mumbai, on

18th November, 2014, for calling objections.

It is further submitted that before execution

of sale deed of 11 Hector, which is own

property of applicant Suresh Puri, Vasant

Dada Sugar Institute has published a notice

6095.2015Cri.Appln.+.odt

on 28th August, 2013, to ensure that there are

no any objections to purchase of the said

property. In reply to the said notice, an

objection was raised in daily 'Punya Nagari'

news paper on 12th September, 2013, by one

Ashok Raibhan Rathod claiming himself to be

the Secretary of Shri Bhagwan Baba Puri Rural

Reconstruction Pratisthan. It is submitted

that the Secretary of the trust, who proposed

and forwarded the Resolution of amalgamation

in the year 2015, has filed proceeding under

the Maharashtra Land Revenue Code before the

Sub-Divisional Officer, Aurangabad and

challenged the Mutation Entry of disputed

property i.e. 11 Hector of applicant sold in

the name of Vasant Dada Sugar Institute

Manjari (Bk.).

8. It is submitted that at the time of

purchasing the property by the applicant

Suresh Puri in the year 1981, he offered

partnership to applicant Motiraj Rathod and

6095.2015Cri.Appln.+.odt

both of them invested for purchase of the

said property, though there is no express

agreement in between both the applicants.

The applicant Suresh Puri has paid the sale

proceed of his share and it is referred in

the sale deed executed by the applicant

Suresh Puri in favour of Vasant Dada Sugar

Institute. As such there is no concealment

of transaction and nothing was suppressed.

There was no question of dishonest intention

and wrongful gain in selling the said

property. It is submitted that for attracting

the provisions of Section 420 of the IPC,

there must be an intention of deceiving a

person fraudulently or dishonestly to deliver

any property to any person. In fact, the

property is purchased by the applicant Suresh

Puri on 30th June, 1981 in his individual

capacity. It is submitted that the land to

the extent of 11 Hector 96 R. was purchased

by Vasantrao Naik Institute for Tribal

6095.2015Cri.Appln.+.odt

Development Trust and 11 Hector land was

purchased in the individual capacity, and

therefore, there is no question of any

inducement by the applicant Suresh Puri.

It is submitted that the property was

purchased on 30th May, 1981, and Vasantrao

Naik Institute for Tribal Development came to

be registered on 29th September, 1981. The

property to the extent of 11 Hectors 96 R.

shown in the Schedule-I of Vasantrao Naik

Institute for Tribal Development is the

property of the trust and remaining 11 Hector

purchased from the same Gat Number is in the

individual capacity of the applicant Suresh

Puri. It is submitted that even if the

allegations in the FIR are read in its

entirety, no offence is disclosed. The

material collected by the Investigating

Officer, which is part of the charge sheet,

is not sufficient to proceed for trial, and

therefore, the present application for

6095.2015Cri.Appln.+.odt

quashing the FIR/Charge-sheet deserves to be

allowed. As per the procedure under Section

32 of the MPT Act, it is mandatory for the

registered trust to maintain accounts and its

audit along with balance sheet of each year

on 31st March and it is required to be

submitted to the office of the Charity

Commissioner as prescribed under Section 33

of the MPT Act. The Rules are provided in the

MPT Act and as per Rule 16-A and 17, the

record is available with the office of the

Charity Commissioner and there is nothing to

show that Rs.60,000/- were collected. Though

it is stated by the complainant in his

complaint that he is interested person and

represents 'Banjara community', it is

submitted that the Vasantrao Naik Institution

is not established only for particular

community. Respondent no.2 is not interested

person and if at all he is interested person,

he has to first approach the office of the

6095.2015Cri.Appln.+.odt

Charity Commissioner under Section 19 of the

MPT Act, and thereafter, enquiry will be

conducted in respect of allegations and

purchase and sale of the land by the

applicant Suresh Puri. The complainant ought

to have opted for procedure under Section 50

of the MPT Act, because the dispute is purely

of civil nature pertains to the transfer of

the property legally or illegally which can

be resolved in the Civil Suit, but respondent

no.2 did not opt for the said remedy. The

complaint is filed with mala fide and

ulterior motive to harass the applicants.

9. It is further submitted that

Resolution, which is part of the charge-

sheet, would show that both the applicants

are founder members of the Vasantrao Naik

Institute for Tribal Development, the object

of which is for the welfare of the tribal.

The name of the society was proposed to be

Vasantrao Naik Institute for Tribal

6095.2015Cri.Appln.+.odt

Development and it was decided to purchase

the land for the said society by collecting

the funds. If all the resolutions are perused

prior to purchase of land and after purchase,

there is no reference of another unregistered

trust or society by name Rural Construction

Sanstha, as alleged by the complainant. In

the year 2012, Vasantrao Naik Institute for

Tribal Development decided to amalgamate the

trust with Vasant Dada Sugar Institute,

Manjari. The then trustee of Vasantrao Naik

Institute for Tribal Development has passed

the Resolution dated 6th October, 2012 and 24th

October, 2012 and it is stated in the said

Resolution that the property of trust is only

11 Hectors 96 R. and there was no objection

of any of the trustees to such proclamation

and the procedure of amalgamation of trust

with Vasant Dada Sugar Institute. The

complainant is no way concerned with the

trust, there is no documents to show that

6095.2015Cri.Appln.+.odt

Rural Reconstruction Society has any

concerned or nexus with the registered

Vasantrao Naik Institute for Tribal

Development, and if at all according to the

complainant, the property is of trust, then

there is remedy to the complainant to

approach the Charity Commissioner and Civil

Court.

10. The learned counsel Mr.V.D.Salunke

appearing for the applicant in Criminal

Application No.6096/2015 submits that the

complainant is no way concerned with the

property. He is not aggrieved person or

interested person. The trust is registered

under the MPT Act. The only members can be

considered as interested person. It is

submitted that 11 Hector 96 R. property was

purchased for the benefit of the trust and

remaining 11 Hector land was purchased in the

individual capacity by the applicant Suresh

Puri. It is submitted that the complaint

6095.2015Cri.Appln.+.odt

should not have been registered since the

complainant has no locus to file such

complaint. The filing of frivolous complaint

is abuse of process of law. If the

allegations in the FIR and the documents

along with charge-sheet are considered in its

entirety, no offence is made out against the

applicants, and therefore, framing of charge

and proceeding with the trial will be

exercise in futility and therefore keeping in

view the parameters laid down in the case of

State of Haryana Vs. Bhajanlal1 the FIR /

charge-sheet deserves to be quashed.

11. It is submitted that since the

dispute is purely of civil nature, the

complainant can approach the Civil Court or

the Charity Commissioner. In support of the

said contention, the learned counsel

Mr. V.D.Salunke pressed into the service

exposition of law in the case of Inder Mohan

1 AIR 1992 SC 604

6095.2015Cri.Appln.+.odt

Goswami Vs. State of Uttaranchal2 and also in

the case of Zandu Pharmaceuticals Works

Limited Vs. Sharaful Haque3. He also invites

our attention to the judgment of the Supreme

Court in the case of State of Maharashtra Vs.

Laljit Rajshi Shah & others4, in support of

his contention that there are audits of the

accounts and also enquiry contemplated under

the provisions of the Maharashtra Co-

operative Societies Act and said Act is self

contained Code made for dealing with specific

offence, the complaint filed by the

complainant was not maintainable. Therefore,

relying upon the pleadings in the petition,

grounds taken therein and annexures thereto,

the learned counsel appearing for the

applicants submits that the petitions deserve

to be allowed.

12. The learned counsel appearing for

2 AIR 2007 SCW 6679 3 AIR 2004 SCW 6185 4 2000 (3) Bom.C.R. 240

6095.2015Cri.Appln.+.odt

respondent no.2 i.e. original complainant

submits that he belongs to Banjara community

and he is interested for the welfare of the

said community. The institution Vasantrao

Naik Institute of Tribal Development,

Aurangabad, is registered for the welfare of

the Banjara community. He is the State

President of Human Right Commission Helpline,

New Delhi, which is registered society

working for protection of human rights. He

is active social worker. After getting the

knowledge from the members of the community

and other members of the said trust,

respondent no.2 collected all the information

from the various sources by visiting the

various offices. He has collected the

documents from the office of the Charity

Commissioner, Assistant Charity Commissioner,

Revenue Authorities and from the office of

the Sub Registrar, Aurangabad. He has made

applications to the various authorities

6095.2015Cri.Appln.+.odt

pointing out the fraud played by the present

applicants. He has also lodged the complaint

with the police, but no cognizance has been

taken by the police authorities, therefore,

he was required to file complaint with the

Judicial Magistrate First Class, Aurangabad.

The Magistrate, after going through the

complaint and the documentary evidence which

were placed along with the complaint, found

prima facie case against the applicants for

the said offences under Sections 420, 406,

408, 467, 471 r/w. 34 of the IPC and under

Sections 66A and 67 of the MPT Act and

directed to submit the final report within

statutory period vide order dated 24th July,

2015.

13. In pursuant of the said order, the

police have registered the offence against

the applicants namely Suresh Puri and Motiraj

Rathod on 29th July, 2015, by registering

Crime bearing No.I-212/2015. The

6095.2015Cri.Appln.+.odt

Investigating Officer has conducted detailed

investigation and collected the huge record

connected with the offences including the

record of the trust from the Assistant

Charity Commissioner, record from Revenue

Authorities and after completion of the

investigation, submitted charge-sheet which

is more than 600 pages. The police have

recorded the statement of the various persons

and authorities and submitted charge-sheet

against both the applicants in the Court of

learned Judicial Magistrate First Class,

Aurangabad. On perusal of the entire

investigation papers, it clearly reveals that

the applicants have committed the said

offences and therefore the full-fledged trial

against them for the said offences is

necessary. In the full-fledged trial, the

evidence can be led and scrutinized. In

support of contention that respondent no.2 is

interested person, the learned counsel

6095.2015Cri.Appln.+.odt

appearing for the complainant pressed into

service exposition of law in the case of

Shree Gollaleshwar Dev and Ors. Vs. Gangawwa

Kom Shantayya Math and Ors.5 and submits that

in that case the Supreme Court held that the

definition of expression 'person having

interest in trust' under Section 2 (10) of

the Bombay Public Trusts Act was wide enough

to 'include beneficiaries of a temple, math,

wakf and also trustees. He further submits

that Delhi High Court has taken a view in the

case of Rajiv Gandhi Ekta Samiti Vs. Union of

India and another6 that any one can set or

put the criminal law in motion, and

therefore, it is not necessary that the

member of the trust only should file the

complaint / FIR.

14. It is submitted that applicant

Suresh Puri is also involved in other

criminal cases. He is involved in a criminal 5 AIR 1986 SC 231 6 2000 Cri.L.J. 2002

6095.2015Cri.Appln.+.odt

case for the offence punishable under Section

376 of the IPC. He was also placed under

suspension by the University. He had indulged

in several illegal activities. He has

illegally sold the property belonging to the

trust, which was purchased by the trustees of

the said trust from their contribution and

donations given by public at large, and

particularly from the community for which the

said trust is registered. Said trust is

registered with certain aims and objects, and

to achieve said objects the property was

purchased. However, by preparing the false

documents the applicant Suresh Puri and

another applicant Motiraj Rathod, who are

trustees of the said trust, without notice

and knowledge to other trustees and members

of the trust sold the property. Shri

Janardhan Kisanrao Pawar, who is also

trustee, has raised the objection before

various authorities including Assistant

6095.2015Cri.Appln.+.odt

Charity Commissioner, Tahsildar and Sub

Divisional Officer about the illegal

transaction of sale. It is submitted that

the applicants Suresh Puri and Motiraj Rathod

by misrepresenting that the said property is

the self acquired property and belonging to

the applicant Suresh Puri, and he has

purchased the same from his own fund and he

is absolute owner and possessor of the said

property, sold the said property by playing

fraud. Not only that but applicant Suresh

Puri has prepared a false affidavit on oath,

with the help of his daughter, who is

practicing advocate, by playing fraud on the

said trust and also by cheating the members

of the communities for the benefit of which

said trust is created and established. The

said valuable property of the trust having

market value about 80 to 90 crores is sold to

Vasant Dada Sugar Institution, Pune by

executing sale deed by the applicant Suresh

6095.2015Cri.Appln.+.odt

Puri and applicant Motiraj Rathod by showing

incorrect market value i.e. Rs.6 crores 60

Lacs, of the said land, and got distributed

the said amount between them. Not only that

but remaining property of 11 Hector 96 R.

from the same Gat Number, they are trying to

transfer in the name of Vasantdada Sugar

Institute, Pune by filing application under

Section 59A (2) of the MPT Act before the

learned Charity Commissioner, Bombay, by way

of amalgamation of Vasantrao Naik Institute

for Tribal Development, Aurangabad in said

Institute. If the property was self acquired,

there was no question of filing of an

application under Section 50A (2) for

amalgamation with Vasantdada Sugar

Institution, Pune. Thus the present

applicants by playing the fraud with ill

motive, ill intention and to deceive the

trust i.e. Vasantrao Naik Institute for

Tribal Development, Aurangabad and the

6095.2015Cri.Appln.+.odt

society and more particularly to the

communities for which the said trust was

created for charitable purpose to protect the

interest of Banjara community, illegally sold

the property to the extent of 11 Hector.

Thus, the applicants have committed serious

illegal act to gain crores of rupees by

selling property of the trust.

15. It is submitted that total land to

the extent of 22 Hector 96 R. was purchased

by two different sale deeds; one sale deed is

in the name of Vasantrao Naik Institute for

Tribal Development, Aurangabad and another

one is for National Institution of Rural

Reconstruction. The trustees of Vasantrao

Naik Institute for Tribal Development,

Aurangabad had decided to register the

National Institution of Rural Reconstruction

and purchase the property. Subsequently the

said society i.e. National Institution of

Rural Reconstruction could not register.

6095.2015Cri.Appln.+.odt

Therefore, the property which was purchased

in the name of the said institution was

decided to be entered in the name of

Vasantrao Naik Institute for Tribal

Development, Aurangabad by passing various

resolutions by the then Managing Committees,

since the properties were purchased from the

membership fee and donations given by the

trustees/members of Vasantrao Naik Institute

for Tribal Development, Aurangabad. However,

the applicants Suresh Puri and Motiraj

Rathod, who are members of the Vasantrao Naik

Institute for Tribal Development, Aurangabad,

with collusion sold the property to the

extent of 11 Hector of the said trust,

showing that they are absolute owners of the

said property, and the said property is

purchased by them from their own income and

same is their private property, by keeping

the other members and the trustees in dark.

After getting the knowledge of the sale

6095.2015Cri.Appln.+.odt

illegal transaction, immediately respondent

no.2, who is the social worker and working

for the interest of Banjara Community lodged

the FIR. The concerned Investigating Officer

has thoroughly investigated into the said

matter and filed the charge sheet of 656

pages. There is sufficient material on record

to prove the guilt of the applicants. The

applicants have committed the serious

offences and it is not the case of quashing

the FIR/charge-sheet. There is sufficient

material on record for proving the commission

of offence by the applicant Suresh Puri.

Applicant Suresh Puri has deceived the public

at large by selling the property of the

institution showing that the said property is

his own property, and received the amount in

crores of rupees. The very purpose of

registration of said institution is defeated

and the property which is purchased by the

said institution from the donations and

6095.2015Cri.Appln.+.odt

collections given by the people of the

Banjara community is sold by the applicant

Suresh Puri for his personal gain.

16. From the documents collected by the

Investigating Officer, which is part of the

charge-sheet clearly show that the property

in question was purchased for the society by

its members and the same was not private

property of the applicant Suresh Puri. On

perusal of the sale deeds itself show that

the property is purchased for the said trust

and it was not individual property and

therefore no more evidence is necessary to

prove the status of that property. Not only

that but several resolutions are passed by

the said trust to register the said property

as the trust property in the record of the

Charity Commissioner. Such applications were

also made by the then trustees and those were

not prosecuted. Even the mutation is also

sanctioned by the revenue authorities in the

6095.2015Cri.Appln.+.odt

name of the said trust. Even the resolutions

were also passed by the trustees that another

society is not registered in whose name 11

Hector land is purchased with an object to

construct the houses for the poor people of

the community. However, the said society was

not registered and subsequently it was

decided that the said land i.e. 11 Hector is

to be recorded in the name of original trust

i.e. Vasantrao Naik Institute for Tribal

Development, Aurangabad. The said

resolutions, which are duly signed by the

applicants Suresh Puri and Motiraj Rathod,

are part of the charge sheet, and therefore,

in view of said resolutions, they are not

entitled to say that it is their individual

property, and they are absolute owner and

they have purchased the said property from

their own funds, and they have right to sell

the said property. Even investigating agency

has collected the receipts of the payment

6095.2015Cri.Appln.+.odt

made by the various members of the trust

which is purchased in the year 1981 for Rs.

65,000/- i.e. 22 Hector 96 R., from one

Rangnath Parkhe and his sons. An agreement

to sell, registered sale deeds are the part

of the record of the charge sheet. The

investigation agencies have recorded the

statements of family members of the original

land owner, who have stated that the said

property was sold to the said trust. There is

sufficient material to show that the property

is belonging to the said society and not

individual property of the applicant Suresh

Puri.

17. It is submitted that the said trust

is not formed or registered by the applicant

Suresh Puri only, but all the members of the

community came together and they elected body

of eminent persons. From perusal of copy of

the resolution, which is part of the charge-

sheet it is clearly reveals that the amount

6095.2015Cri.Appln.+.odt

was raised for purchasing the land by way of

donations. The properties sold by the

applicants belonging to the trust is sold by

them for private gain in collusion with each

other, with fraudulent intention to cheat not

only the members of the trust but the people

from the Banjara community. The said offence

is an offence against the society and public

at large which is cognizable in nature and

therefore the said needs to be tried before

the trial Court.

18. The learned counsel further submits

that the trust was registered for the

interest of the persons from the Banjara

community to provide them educational

facilities and for their development. Even

the property was purchased for construction

of the houses to the poor people of the

community. One of the founder members

Mr.J.K.Pawar has also filed an application

for intervention. He has also filed

6095.2015Cri.Appln.+.odt

application with the authorities so as to

take action against the applicants for their

fraudulent act to cheat the members of the

society and sale the property of the trust

for their own benefit. The learned counsel

invites our attention to the copies of the

resolutions and the documents placed on

record which is part of the charge-sheet and

submits that those resolutions will

unequivocally indicate that both the

properties were purchased for the benefit of

the trust as well as the National Institution

of Rural Reconstruction. The trustees of the

proposed Sanstha and the trustees of the

Vasantrao Naik Institute for Tribal

Development, Aurangabad, are one and same.

Both the applicants have played fraud, and

the applicant Suresh Puri sold 11 Hector land

by executing sale deed in the name of the

Vasantdada Sugar Institution, Pune, by

cheating the members of the trust and members

6095.2015Cri.Appln.+.odt

of the Banjara community and also there is

breach of trust inasmuch as they were

requested to deal with the properties being

trustee of the said trust for the benefit of

the trust and also members of the Banjara

community. It is submitted that the applicant

Suresh Puri posing that the property to the

extent of 11 Hector is his own property sold

it to the Vasantdada Sugar Institution, Pune

and thereby deceived and cheated the members

of the trust and also the members of the

Banjara community and another applicant

Motiraj Rathod, who is co-accused made a show

by objecting for the sale of the said

property by the applicant Suresh Puri. If the

said property was belonging to the applicant

Suresh Puri, then there was no question of

filing of an objection by the applicant

Motiraj Rathod, who is co-accused. If the

property was owned by the applicant Suresh

Puri in his individual capacity, there was no

6095.2015Cri.Appln.+.odt

question of obtaining consent of the

applicant Motiraj Rathod on the sale deed of

11 Hector land which is executed in favour of

Vasantdada Sugar Institution, Pune. The

applicant Suresh Puri and applicant Motiraj

Rathod in collusion with each other by

deceiving and cheating with dishonest

intention, sold the property of the trust

representing that the said property was their

own property and collected huge amount in

crores of rupees and used the same for

personal gain. One Mr.Ashok Raibhan Rathod,

who is member of the Banjara Community, has

also raised objection for selling the

property, but his objection was not

considered and the sale deed was executed.

19. It is submitted that by

misrepresentation the applicants obtained

signature of J.K.Pawar on the proposal for

amalgamation of the said trust with

Vasantdada Sugar Institution, Pune. After

6095.2015Cri.Appln.+.odt

noticing mischief played by the applicant,

the said J.K.Pawar has filed an objection

before the Charity Commissioner as well as

Sub Division Officer and raised objection to

the mutation sanctioned in favour of the

Vasantdada Sugar Institution, Pune. It is

submitted that the property was not purchased

in the year 1981 in the partnership of the

applicant Suresh Puri and applicant Motiraj

Rathod. However, the said property was

purchased in the name of the Vasantrao Naik

Institute for Tribal Development. The

property was purchased by two separate sale

deeds i.e. 11 Hector 96 R. and 11 Hector

total 22 Hector 96 R. by paying consideration

of Rs.65,000/- from the funds of the members

of the Banjara community, who have donated

the said funds. There are resolutions which

are placed on record showing that the then

President K.B. Jadhav made efforts by passing

those resolutions to enter the said property

6095.2015Cri.Appln.+.odt

i.e. 22 Hector 96 R. in the name of the said

trust.

20. The learned counsel invites our

attention to the various resolutions and

submits that the present applicants have

signed those resolutions which show that the

entire property from Gat No.243 to the extent

of 22 Hector 96 R. has been treated as

property of the trust and the Rural

Reconstruction Sanstha. It is submitted that

the application of the applicant Suresh Puri

for pre-arrest bail was rejected by the High

Court and also by the Supreme Court. The

applicant Suresh Puri was directed to

surrender. Thereafter, applicant Suresh Puri

was released on bail on condition to deposit

the amount of Rs.6.60 lacs. The learned

counsel invites our attention to the

resolutions and minutes of the proceedings of

the said trust dated 11th January, 1981, 10th

May, 1981, 14th June, 1981, 22nd April, 1981,

6095.2015Cri.Appln.+.odt

25th June, 1995 and 13th June, 1996 and submits

that it was resolved by way of passing those

resolutions that total land 22 Hector 96 R.

are the properties of the said trust. In the

minutes of the meeting dated 20th April, 1994

the clarification was given that instead of

purchasing 60 Acres land in the name of one

institution, it is better to purchase the

land in the name of two different

institutions and therefore it was purchased

in the names of two different institutions.

The minutes of meeting dated 13th July, 1996,

shows that it was resolved to manage both

institutions. The said minutes are duly

signed by the applicants Suresh Puri and

Motiraj Rathod. The letter was addressed to

the Tahsildar requesting him to record

disputed land admeasuring 11 Hector in the

name of Vasantrao Naik Institute for Tribal

Development, Aurangabad. The copy of the

letter issued by the applicant Motiraj Rathod

6095.2015Cri.Appln.+.odt

i.e. co-accused to the office of the Charity

Commissioner shows that he has admitted that

it is trust property but it was rocky land

and its cultivation is not possible. All

these documents clearly shows that since

beginning said land was intended to be

purchased for the institution and not for the

benefit of any individual. It was purchased

out of the funds contributed by the founder

members and by the donations given by other

persons and not from the individual income as

claimed by the applicants. The documents

clearly show that the members of the trust

were made to believe that it is trust

property. Even if it is assumed that it was

self acquired property of the applicant

Suresh Puri from his own funds, in that case

there was no need to obtain signature of

applicant Motiraj Rathod as consenting part

to the said sale deed and pay him Rs.3.30

lacs.

6095.2015Cri.Appln.+.odt

21. The learned counsel also invites our

attention to the memorandum of understanding

between applicants namely Suresh Bhagwan Puri

and Motiraj Bhajnu Rathod dated 10th February,

2014, wherein in clause (3) it is stated that

the property which is mentioned in the said

memorandum of understanding belongs to the

society, and therefore, it cannot be said

that the property to the extent of 11 Hector

is individual property of Suresh Bhagwan

Puri.

22. The learned APP appearing for

respondent - State invites our attention to

the charge-sheet and also accompaniments of

the charge-sheet and submits that the

Investigating Officer has collected the

sufficient material which would clearly

demonstrate that the land, which was

purchased to the extent of 22 Hector 96 R.

was purchased for the benefit of the trust

6095.2015Cri.Appln.+.odt

and also Rural Reconstruction Sanstha to

construct the houses to the member of Banjara

community. The applicants Suresh Puri and

Motiraj Rathod have played fraud, cheated the

other members of the trust and people of the

community and also there is breach of trust

since they were asked to look after the said

property, however, the property i.e. 11

Hector was sold by them. Therefore, he

submits that both the applications deserves

to be rejected.

23. We have heard the learned counsel

appearing for the parties at length. With

their able assistance, perused the averments

in the application, annexures thereto and in

particular the investigation papers including

the charge-sheet and its accompaniments made

available for the perusal of this Court by

the learned APP for the respondent - State.

24. According to the learned counsel

6095.2015Cri.Appln.+.odt

appearing for the applicants, the complaint

should not have been entertained at the

instance of the respondent no.2 since he is

not a member of the trust or no way concerned

with the affairs of the trust or the Rural

Reconstruction Society, and therefore, the

entire proceedings based upon such complaint

deserves to be quashed. In this respect, it

is a well recognised principle of criminal

jurisprudence that anyone can set or put the

criminal law into motion except where the

statute enacting or creating an offence

indicates to the contrary, as has been held

by the Delhi High Court in the case of Rajiv

Gandhi Ekta Samiti (cited supra). Apart from

it, it is brought on record by the respondent

no.2 that he belongs to Banjara community.

He is a social worker and he is making

continuous efforts for the welfare of the

said community. One of the objects to form

Vasantrao Naik Institute for Tribal

6095.2015Cri.Appln.+.odt

Development and Rural Reconstruction Society

is for the welfare of the members from the

Banjara community. Therefore, we are not

prepared to accept the contention of the

applicants that the complaint filed by the

respondent no.2 was not maintainable.

25.

Upon careful perusal of the copies

of documents / accompaniments of the charge-

sheet, it appears that the Investigating

Officer has collected the number of documents

running it to around 600 pages including

various resolutions passed by the trustees,

which would clearly show that the entire land

to the extent of 22 Hector 96 R.

(approximately 60 Acres) was purchased for

the benefit of the trust. Upon careful

perusal of Isar Pavti (earnest money receipt)

which was executed on 18th March, 1981, it

clearly appears that applicant Motiraj

Rathod, and another applicant Suresh Puri and

Baburao Nivrutti Jagtap represented Vasantrao

6095.2015Cri.Appln.+.odt

Naik Institute for Tribal Development and on

the other side, Rangnath Bhawani, Vishwanath

Bhawani, Eknath Bhawani, Kashinath Bhawani

executed Isar Pavati in favour of the trust,

the total area of land mentioned in the said

Isar Pavati is 23 Hector 19 R. from Gat No.

243 situate at village Satara. The

consideration amount mentioned in the said

Isar Pavati is Rs.65,000/-. It appears that

Rs.10,000/- was paid to the land owners as an

advance. Thereafter, it appears that there

is another document showing that the amount

an an advance Rs.10,300/- was paid not only

by Motiraj Rathod, Suresh Puri, but even by

Shri J.K.Pawar, who has filed intervention

application in the present proceedings. It

further appears that the Investigating

Officer has collected various receipts

(vouchers) showing donation given by the

various members to the proposed Rural

Reconstruction Society, Naik Nagar,

6095.2015Cri.Appln.+.odt

Aurangabad. It appears that on 10th May, 1981,

J.K.Pawar paid Rs.11,000/- towards donation,

Asaram Rajaram Jadhav paid Rs.1100/-, Sushila

Ravindra Surve paid Rs.2000/- as membership

fee, Suresh Puri paid Rs.2000/-, Motiraj

Bhajnu Rathod paid Rs.2,000/- towards

membership fees. Dr.Purushottam Murlidhar

Darak also paid Rs.2,000/-. Benjamin

Balwantrao Patil paid Rs.2,000/-. Kishansingh

Meharsingh Chavan paid Rs.2,000/-. Narayan

Shankararo paid Rs.2,000/-. Asaram Rajaram

Jadhav paid Rs.2,000/-. Kanhaiyalal B. Jadhav

also paid Rs.2,000/-. Ashok Shriniwasrao paid

Rs.2,000/- for membership fees/donation.

26. It further appears that the fee is

also separately deposited for the proposed

Vasantrao Naik Institute for Tribal

Development. The fees for membership is

deposited by the various members. Therefore,

it clearly emerges from the perusal of the

said receipts that the various persons

6095.2015Cri.Appln.+.odt

deposited Rs.2,000/- towards membership fees

of the proposed Rural Reconstruction Society,

Naik Nagar, Aurangabad and also proposed

Vasantrao Naik Institute for Tribal

Development. Therefore, the claim of the

applicants that only they have contributed

towards donation and purchased the land to

the extent of 11 Hector from Gat No.243 does

not appear to be correct statement.

27. As already observed, even upon

careful perusal of the contents of the sale

deed it clearly appears that in the column of

purchaser, the name of the Rural

Reconstruction Society is mentioned through

Suresh Bhagwan Puri. Therefore, there is no

slightest doubt that the said sale deed was

executed by the Rural Reconstruction Society

represented by the applicant Suresh Puri. It

is also mentioned in the said sale deed that:

"या खरदे ीखता आधारे सदरील सस ं था वर वणणन केलेलया

6095.2015Cri.Appln.+.odt

जििनीची पूणणतया िालक झाली आहे आिण ती तया जििनीचा पूणण उपभोग घेणयास पात आह"

े .

28. Therefore, it is abundantly clear

that the said land to the extent of 11 Hector

which is subject matter of the said sale deed

dated 3rd June, 1981 was purchased by the

Rural Reconstruction Sanstha through the

applicant Suresh Bhagwan Puri. There is also

another sale deed wherein the land to the

extent of 11 Hector 96 R. was purchased by

Vasantrao Naik Institute for Tribal

Development, Naik Nagar, Aurangabad through

Motiraj Rathod. The sale deed also clearly

shows that the purchaser of the land is

society and the same land is sold for the

society. Upon careful perusal of the

document prepared by both the applicants i.e.

copy of the memorandum of understanding dated

10th February, 2014, which is part of the

investigation papers, it prima facie appears

that both the applicants contrary to the

6095.2015Cri.Appln.+.odt

various Resolutions have mentioned in the

memorandum of understanding that the property

to the extent of 11 Hector from Gat No.243 is

self acquired property. The relevant portion

of memorandum of understanding, reads thus:

सदरील ििळकतीचा िविनयोग ररल िरकनसटर कशन संसथा औरगं ाबाद या नावाने नयास/सस ig ं था उभारन सिाजउपयोगी कायण करणयाचा आिचा िानस होता. ररल िरकनसटर कशन संसथा, औरगं ाबाद िह संसथा /नयासास जया उदेशासाठी

सथापणयाचे ठरले होते, तया दषीने आवशयक तया सोयी सुिवधा अभावी िनयोिजत संसथेची उभारणी आमही कर शकलो नाही. तयािुळे िनयोिजत संसथेचे पंजीकरण न

करणयाचे आमही ठरिवले आहे. तयाबाबत आिचे दि ु त नाही.

The contention of the learned counsel

appearing for the applicants that, in

schedule-I of the trust only the land to the

extent of 11 Hector 96 R. is mentioned and

not remaining 11 Hector, is a matter for

appreciation of the evidence by the concerned

Court. The Investigation Officer has

collected certain documents showing that the

entire land i.e. 22 Hector 96 R. was

6095.2015Cri.Appln.+.odt

purchased by the Vasantrao Naik Institute for

Tribal Development and Rural Reconstruction

Society.

29. As already observed, there are

various resolutions passed time to time by

the governing council of trust, which shows

that the entire land was purchased by the

trust and the Rural Reconstruction Society

represented by the applicants while

purchasing the said land. It appears that

the members of the trust trusted the

applicants and the land was purchased in

their name, and they were entrusted with the

said property for taking proper care so as to

use it for the benefit of the members of the

trust and also the members of the Rural

Reconstruction Society and also for the

benefit of the members of Banjara Community.

By way of executing sale deed by the

applicant Suresh Puri in favour of the

Vasantrao Naik Institute for Tribal

6095.2015Cri.Appln.+.odt

Development posing that 11 Hector property

was purchased, is self acquired property,

would prima facie attract ingredients of the

alleged offences against both the applicants.

The documents prepared by the applicants in

the nature of memorandum also needs to be

appreciated during the course of trial.

30. There is copy of resolution dated

22nd April, 1984, collected during the course

of investigation. It appears that the meeting

was conducted under the Presidentship of the

Motiraj Rathod on 22nd April, 1984, and

certain resolutions were passed. The contents

of the said Resolution reads thus:

"ठराव क.1 : आपलया संसथेचया जििनीत पेरणी करणे बाबत.

आता पावसाळयाचे िदवस जवळ आलयािुळे शेती पेरणी साठी तयार करन पेरणी करणया िवषयीचा ठराव सस ं थेचे अधयक शी िोितराज राठोड यांनी ठराव िांडला. शी आसाराि गुरजी यांनी या ठरावास पांिठंबा देऊन खुलासा केला िक, आपलया संसथेची सातारा येथील जिीन एकर 59 (22 हेकटर 96 आर) िह पेरणी साठी तयार करणयास व

6095.2015Cri.Appln.+.odt

पेरणी करन देणाऱयास घयावे. आता पययत जया पदतीने वरील जिीन देत आलो तयाचं पदतीने याही वषयाणसाठी

पेरणीस देणयात यावे असे ठरले"

31. The contents of the aforesaid

Resolution, which was unanimously passed,

would clearly demonstrate that the total land

was of concerned society, and said land was

not purchased in the individual capacity of

the applicants. There is also another

Resolution dated 22nd July, 1995, it appears

that the meeting was conducted on that day,

which was attended by 10 trustees including

the applicants. It was informed by the

applicants to other members that, Isar Pavti

is executed for total 60 Acres land and sale

deed is executed in the name of Vasantrao

Naik Institute for Tribal Development through

Motiraj Rathod to the extent of 30 Acres and

remaining land approximately 30 Acres in the

name of the National Institute for Rural

Development through Suresh Puri, and it was

6095.2015Cri.Appln.+.odt

decided that the land which was purchased in

the name of National Institute for Rural

Development should be entered into the name

of the Vasantrao Naik Institute for Tribal

Development. Therefore, the contents of the

said Resolution would clearly demonstrate

that the land to the extent of 11 Hector was

not purchased in the individual name by

paying total consideration amount by Shri

Suresh Puri as claimed by the applicants. It

appears that there was further resolution on

6th October, 2012, and it was decided that the

total land to the extent of 22 Hector 96 R.

to start Vasantrao Naik Sub Centre with the

help of Vasantdada Sugar Institute, Manjari

Bk, Taluka Haveli, District Pune, be given to

said Institute. The correctness of the said

resolution is questioned by J.K.Pawar,

however, the fact remains that the total land

of 22 Hector 96 R. was treated as the land

belonging to the said trust. There is also

6095.2015Cri.Appln.+.odt

resolution on 13th July, 1996, which also

indicates that the entire land was considered

is that of the trust.

32. We have carefully perused the copy

of Rules and Regulations governing the

business of the Vasantrao Naik Institute for

Tribal Development, Aurangabad, which is part

of the accompaniments of the charge-sheet.

It appears that as per clause 6 of the said

Rules and Regulations, the business and

affairs of the Society shall be carried on

and managed by the Governing Council. The

Governing Council shall be constituted of 21

members. The trustees of the Society shall be

the Ex-Officio members of the General

Council. Eight members from amongst the

Patron Members to be elected at the General

Meeting by Patron Members entitled to vote.

The 8 elected members and the trustees shall

be at liberty to co-opt other members. The

clause 7 speaks about the trustees. It is

6095.2015Cri.Appln.+.odt

stated that number of trustees shall be 13.

Such trustees shall be the trustees of the

society for life. It appears that name of

applicant - Motiraj Bhajnu Rathod stands at

serial no.1 and name of applicant - Suresh

Bhagwan Puri stands at serial no.4. In all

there are 13 members. The name of

Dr.Purushottam Murlidhar Darakh whose

statement has been recorded by the

Investigating Officer stands at serial no.3.

The name of Janardhan Krishnarao Pawar whose

statement has been recorded by the Police

stands at serial no.11. It is further stated

that the trustees shall collect and receive

the income of the trust funds. All

investments of the trust funds including

deposits, receipts and all deeds and

documents of title relating to any of the

property of the society shall be kept for

safe custody with the trustees or with a Bank

approved by the Governing Council. It is also

6095.2015Cri.Appln.+.odt

stated that the trustees shall deal with and

dispose of all properties of the Society

whether movable or immovable, for the time

being vested in them and appropriate the

income thereof, in accordance with the

directions of the Governing Council. No

person shall be elected as a Trustee who is

not a Founder Member.

33. Therefore, it clearly appears that

the present applicants, who are trustees and

founder members, were authorized to deal with

the immovable property i.e. the land from Gat

No.243 to the extent of 22 Hector 96 R. It

clearly emerges that the applicants, as

founder members and trustees, were supposed

to deal with the movable and immovable

property in the capacity of the trustees so

as to fulfill the objectives of the trust.

The memorandum of association is also part of

the papers of the investigation and charge-

sheet. The said Vasantrao Naik Institute for

6095.2015Cri.Appln.+.odt

Tribal Development, Aurangabad, is formed

with the aims and objects to arrange the

various activities for the development of the

Nomadic Tribes, De-notified Tribes, Scheduled

Tribes, Backward Communities and people from

the economically backward class (Tribal

members of the Scheduled Tribe, Nomadic

Tribes and De-notified Tribes). The aims and

objects of the said trust are to carry out

the various activities for the benefit of the

categories tribes people from the afore-

mentioned tribes / communities and people

from the economically backward class. The

Rural Reconstruction Sanstha was also formed

for the purpose of constructing the houses

for the poor persons. The Investigating

Officer has recorded the statement of Shri

Dr.Purushottam M. Darak on 5th September,

2015.

34. As already observed, Dr.P.M.Darak is

a original founder member and trustee of the

6095.2015Cri.Appln.+.odt

Vasantrao Naik Institute for Tribal

Development, however, it appears that

subsequently he has resigned as a trustee.

In his statement, he has stated that the land

to the extent of 22 Hector 96 R. belongs to

the Vasantrao Naik Institute for Tribal

Development and the same was purchased in the

year 1981 for Rs.65,000/- from the land

owners. Out of said land to the extent of 11

Hector was purchased in the name of Rural

Reconstruction Sanstha through Subhash Puri.

The purpose for purchasing the said land was

to construct the houses for the poor and

unemployed landless labourers from the rural

area in cheaper and affordable rate, and

accordingly, the land to the extent of 11

Hector was purchased for the said purpose and

remaining 11 Hector 96 R. land was purchased

to achieve the aims and objects of Vasantrao

Naik Institute for Tribal Development. The

entire land of 22 Hector 96 R. was to be

6095.2015Cri.Appln.+.odt

registered in the name of Vasantrao Naik

Institute for Tribal Development and to that

effect Resolution was passed and the office

of Charity Commissioner was communicated

accordingly. There is also statement of

J.K.Pawar, who is also a founder member of

the Vasantrao Naik Institute for Tribal

Development. He also contributed Rs.5000/-

membership fees. When the Vasantrao Naik

Institute for Tribal Development was formed,

applicant Motiraj Rathod was appointed as

President and Subhash Puri was appointed as

Secretary. An eleven Hector land was

purchased for the purpose of construction of

the houses for the poor and unemployed

landless labourers from the rural area in

cheaper and affordable rate. He further

stated that the resolution was taken in

respect of 22 Hector 96 R. land to be

registered in the name of Vasantrao Naik

Institute for Tribal Development, and

6095.2015Cri.Appln.+.odt

accordingly, the office of the Charity

Commissioner and also the Tahsildar was

communicated.

35. There is also statement of legal

representatives of other founder members, who

have stated that the said land was purchased

for the benefit of the poor person so as to

achieve the aims and objects of the Vasantrao

Naik Institute for Tribal Development. There

is detailed statement of Baburao Deepaji

Pawar dated 02.09.2015, he has also stated

that Vasantrao Naik Institute for Tribal

Development, Aurangabad was formed in the

year 1981. Each of the members has

contributed Rs.5,000/- and total amount of

Rs.65,000/- was collected from 13 members.

He has given statement in the capacity of the

patron member of the Vasantrao Naik Institute

for Tribal Development. He has mentioned the

details about the various Resolutions passed

by the Committee managing the affairs of the

6095.2015Cri.Appln.+.odt

society. He has stated that when the

objections were invited for selling the 11

Hector property, the various members have

raised objections on the ground that Rural

Reconstruction Sanstha is formed for

construction of the houses for the poor and

unemployed landless labourers from the rural

area in cheaper and affordable rate. He has

mentioned in his statement the various

resolutions and also letters were sent to the

office of the Charity Commissioner,

Government Authorities. Besides this, there

are also statements of the original land

owner and his legal representatives stating

therein that the land was sold by executing

two sale deeds to the Vasantrao Naik

Institute for Tribal Development and Rural

Reconstruction Sanstha in the year 1981 for

the benefit of the Vasantrao Naik Institute

for Tribal Development. The total land from

Gat No.243 was sold for the benefit of

6095.2015Cri.Appln.+.odt

Vasantrao Naik Institute for Tribal

Development and land not sold to any

individual or for the benefit of the

individual.

36. In the light of the discussion in

the foregoing paragraphs and upon going

through the various documents collected by

the prosecution agency, which is now part of

the charge-sheet, it clearly emerges that the

offences alleged against the applicants are

disclosed and also the prosecution agency has

collected enough material and on the basis of

the said documents / material trial can

proceed. The Supreme Court in the case of

Asoke Basak Vs. State of Maharashtra & Ors.7

observed that for constituting an offence of

criminal breach of trust, the following

ingredients must be satisfied:

"(a) a person should have been entrusted with property, or

7 2010 ALL SCR 2494

6095.2015Cri.Appln.+.odt

entrusted with dominion over property;

(b) that person should dishonestly misappropriate or convert to his own

use that property, or dishonestly use or dispose of that property or wilfully suffer any other person to

do so;

(c) that such misappropriation, conversion, use or disposal should

be in violation of any direction of law prescribing the mode in which such trust is to be discharged, or

of any legal contract which the

person has made, touching the discharge of such trust."

37. In the facts of the present case, in

the capacity of the trustee the property was

entrusted with the present applicants by the

trust and prima facie it appears that they

have disposed of that property for own use by

posing that the property to the extent of 11

Hector was purchased in the name of Suresh

6095.2015Cri.Appln.+.odt

Puri from his own earning. The applicants

have created the documents in the nature of

memorandum of understanding dated 10th

February, 2014 and there are allegations in

the FIR which are supported by the documents

placed on record that the said document was

created with an intention to sell the said

property posing that the said property to the

extent of 11 Hector is purchased by Suresh

Puri from his own source of income and is a

self-acquired property of both the

applicants, though the property belongs to

the said society. It is not necessary for us

to elaborate the reasons since the applicants

will have to face trial and during trial, the

applicants will have opportunity to prove

their innocence and the prosecution will have

opportunity to prove its case. It is the

contention of the learned counsel appearing

for the applicants that the dispute is of

civil nature and therefore in case if any

6095.2015Cri.Appln.+.odt

body is aggrieved by the sale transaction, he

/she can approach the Civil Court or to the

office of the Charity Commissioner. In this

respect, the law is very clear. The Supreme

Court in the case of Vijayander Kumar and

others Vs. State of Rajasthan and another8

while considering similar argument taken a

view that in a given set of facts may make

out a civil wrong as also a criminal offence

and only because a civil remedy may also be

available to informant / complainant that

itself cannot be a ground to quash a criminal

proceeding. Real test is whether allegations

in complaint disclose a criminal offence or

not. The Supreme Court in the case of Bhaskar

Lal Sharma and another Vs. Monica and others9

while considering the scope of Section 482 of

the Criminal Procedure Code held that core

test that has to be applied before summoning

the accused is that the facts stated against

8 (2014) 3 SCC 389 9 (2014) 3 SCC 383

6095.2015Cri.Appln.+.odt

accused have to be accepted as they appear on

the very face of it. Appreciation, even in a

summary manner, of averments made in a

complaint petition or FIR is not permissible

at the stage of quashment of criminal

proceeding. Facts, as alleged, will have to

be proved which can only be done in the

course of a regular trial. The Supreme Court

in the case of Ravindra Kumar Madhanlal

Goenka and another Vs. Rugmini Ram Raghav

Spinners Private Limited10 while considering

the scope of Section 482 of the Criminal

Procedure Code, has taken a view that while

entertaining the prayer for quashing the FIR,

when there are prima facie materials

available (against accused), a petition for

quashing criminal proceedings cannot be

entertained. Investigating agency should have

freedom to go into whole gamut of allegations

and to reach a conclusion of its own. Pre-

10 (2009) 11 SCC 529

6095.2015Cri.Appln.+.odt

emption of such investigation would be

justified only in very extreme cases.

38. In the light of the discussion in

the foregoing paragraphs, Criminal

Applications are devoid of any merits, and

hence same stands rejected.

39.

It is clarified that the

observations/reasons recorded in the judgment

are confined to the adjudication of the

present Criminal Applications, and the trial

Court shall not get influenced by the said

observations/reasons during the course of

trial.

40. In view of the rejection of the

Criminal Application Nos.6095/2015 and

6096/2015, Criminal Application No.4639/2016

and 4643/2016 also stands disposed of.

                     Sd/-                         Sd/-
               [SANGITRAO S.PATIL]          [S.S.SHINDE]
                     JUDGE                     JUDGE  
              DDC





 

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter