Citation : 2025 Latest Caselaw 8795 Bom
Judgement Date : 15 December, 2025
2025:BHC-NAG:14239-DB
Judgment
516 apl159.24
1
IN THE HIGH COURT OF JUDICATURE AT BOMBAY,
NAGPUR BENCH, NAGPUR
CRIMINAL APPLICATION (APL) NO.159 OF 2024
Pratik s/o Diwakar Channawar,
aged 33 years, occupation : Government
Servant, r/o at post Nandgaon,
tahsil Mul, district Chandrapur. ..... Applicant.
:: V E R S U S ::
1. State of Maharashtra, through
Police Station Officer, Police
Station Aheri, district Gadchiroli.
2. Soil Ajijkhan Pathan, aged
major, occupation: Tendupatta
Contractor, r/o post Bori, taluka
Aheri, district Gadchiroli. ..... Non-applicants.
Shri N.S.Khubalkar, Counsel for the Applicant.
Shri M.J.Khan, Addl.P.P. for NA No.1/State.
CORAM : URMILA JOSHI-PHALKE &
NANDESH S.DESHPANDE, JJ.
CLOSED ON : 21/11/2025
PRONOUNCED ON : 15/12/2025
JUDGMENT ( Per : Urmila Joshi-Phalke)
.....2/-
Judgment
516 apl159.24
1. Heard learned counsel Shri N.S.Khubalkar for
the applicant and learned Additional Public Prosecutor
Shri M.J.Khan for the State. Admit. Heard finally by
consent of learned counsel for the parties.
2. The present application is preferred by the
applicant under Section 482 of the CrPC for quashing of
FIR in connection with Crime No.275/2023 dated
26.8.2023 registered under Sections 7 and 12 of the
Prevention of Corruption Act, 1988 (the PC Act) with
Aheri Police Station, district Gadchiroli.
3. Brief facts necessary for disposal of the
application are as under:
The applicant is serving as Block Development
Officer and at the relevant time, is posted at Aheri in
Gadchiroli district and was functioning as Assistant Block
Development Officer. The crime is registered against him
.....3/-
Judgment
516 apl159.24
on the basis of a report lodged by Sohel Ajijkhan Pathan
alleging that he is doing work of taking contract of
collection and transportation and sell of "Tendupatta" in
Grampanchayat of Umanur, Govindgaon, Petha. In
connection with Govindgaon, pertaining to 41 Unit, he has
already paid labour charges and royalty. However, despite
of paying the said charges, "No Objection Certificate" has
not been issued by the concerned authority. When he
enquired, it was informed to him that the applicant
working as the Block Development Officer is the
competent authority who has authority to issue "No
Objection Certificate" for obtaining further "Transit-Pass"
from the Forest Department. Therefore, the complainant
approached the concerned office and co-accused Sanjeev
Kothari demanded amount Rs.1,30,000/- for the same.
Out of the amount, the complainant paid amount
Rs.50,000/- to said Sanjay Kothari. As the complainant
.....4/-
Judgment
516 apl159.24
was not ready to pay rest of the amount, he approached
the Office of the Anti Corruption Bureau at Gadchiroli for
lodging the report.
4. After lodging the report, officials of the Anti
Corruption Bureau verified the fact of the demand and
thereby led a trap and co-accused Sanjeev Kothari was
found accepting the said amount. On the basis of the said
report, the police registered the crime and during
investigation, required panchanamas are prepared by the
investigating agency.
5. After registration of the crime, the applicant
approached this court on the ground that even accepting
the allegations as it is, no offence is made out against the
applicant as there was no demand by the applicant. The
communication nowhere reveals that it was the applicant,
who has demanded the gratification amount and co-
accused has accepted the same. Thus, neither the offence .....5/-
Judgment
516 apl159.24
under Section 7 nor under Section 12 of the PC Act is
made out. In view of that, the FIR against the applicant
deserves to be quashed.
6. Learned counsel for the applicant has taken us
through the entire investigation papers and the
communication which is recorded by the officials of the
Anti Corruption Bureau to ascertain genuineness of the
demand and submitted that none of communications
shows that there was demand at the hands of the
applicant. Thus, considering no prima facie case is made
out against the applicant, the FIR deserves to be quashed.
7. Per contra, learned Additional Public Prosecutor
for the State opposed the said contentions and invited our
attention to communication and submitted that the
communication recorded during the verification
panchanama specifically states that it was the applicant
who has demanded the amount through the other co-
.....6/-
Judgment
516 apl159.24
accused. The communication specifically discloses that
the demand was made on the say of the applicant. He
invited our attention to verification panchanama wherein
communication between the applicant and the
complainant was recorded. He submitted that nature of
the communication itself shows that it was the applicant,
who through other co-accused, demanded the said
amount. Therefore, the said act is covered under Sections
7 and 12 of the PC Act.
8. We have given considerable thought to the
submissions of learned counsel for the applicant and
learned Additional Public Prosecutor for the State.
9. The law relating to quashing of FIRs was
explained by the Hon'ble Apex Court in the case of State
of Haryana and ors vs. Bhajan Lal and ors, reported in
1992 Supplementary (1) SCC 335 wherein principles
have been laid down which are required to be .....7/-
Judgment
516 apl159.24
considered while considering applications for quashing
of the FIRs, which read as under:
"(a) where the allegations made in the First Information Report or the complaint, even if they are taken at their face value and accepted in their entirety do not prima facie constitute any offence or make out a case against the accused;
(b) where the allegations in the First Information Report and other materials, if any, accompanying the F.I.R. do not disclose a cognizable offence, justifying an investi- gation by police officers under Section 156(1) of the Code except under an order of a Magistrate within the purview of Section 155(2) of the Code;
(c) where the uncontroverted allegations made in the FIR or 'complaint and the evidence collected in support of the same do not disclose the commission of any
.....8/-
Judgment
516 apl159.24
offence and make out a case against the accused;
(d) where the allegations in the FIR do not constitute a cognizable offence but constitute only a non-cognizable offence, no investigation is permitted by a police officer without an order of a Magistrate as contemplated under Section 155(2) of the Code;
(e) where the allegations made in the FIR or complaint are so absurd and inherently improbable on the basis of which no prudent person can ever reach a just conclusion that there is sufficient ground for proceeding against the accused;
(f) where there is an express legal bar engrafted in any of the provisions of the Code or the concerned Act (under which a criminal proceeding is instituted) to the institution and continuance of the
.....9/-
Judgment
516 apl159.24
proceedings and/or where there is a specific provision in the Code or the concerned Act, providing efficacious redress for the grievance of the aggrieved party;
(g) where a criminal proceeding is manifestly attended with mala fide and/or where the proceeding is maliciously instituted with an ulterior motive for wreaking vengeance on the accused and with a view to spite him due to private and personal grudge".
10. The law relating to quashing of the FIR was
explained by the Hon'ble Apex Court in the case of
B.N.John vs. State of UP, reported in
MANU/SC/00/2025, as under:
"As far as quashing of criminal cases is concerned, it is now more or less well settled as regards to the principles to be applied by
.....10/-
Judgment
516 apl159.24
the court. In this regard, one may refer to the decision of this Court in State of Haryana Vs. Ch. Bhajan Lal and Ors., 1992 Supp. (1) SCC 335 wherein this Court has summarized some of the principles under which FIR/complaints/criminal cases could be quashed in the following words:
"102. In the backdrop of the interpretation of the various relevant provisions of the Code under Chapter XIV and of the principles of law enunciated by this Court in a series of decisions relating to the exercise of the extraordinary power under Article 226 or the inherent powers under Section 482 of the Code which we have extracted and reproduced above, we give the following categories of cases by way of illustration wherein such power could be exercised either to prevent abuse of the process of any court or otherwise to secure the ends of justice,
.....11/-
Judgment
516 apl159.24
though it may not be possible to lay down any precise, clearly defined and sufficiently channelised and inflexible guidelines or rigid formulae and to give an exhaustive list of myriad kinds of cases wherein such power should be exercised.
(1) Where the allegations made in the first information report or the complaint, even if they are taken at their face value and accepted in their entirety do not prima facie constitute any offence or make out a case against the accused.
(2) Where the allegations in the first information report and other materials, if any, accompanying the FIR do not disclose a cognizable offence, justifying an investigation by police officers under Section 156(1) of the Code except under an
.....12/-
Judgment
516 apl159.24
order of a Magistrate within the purview of Section 155(2) of the Code.
(3) Where the uncontroverted
allegations made in the FIR or
complaint and the evidence
collected in support of the same do not disclose the commission of any offence and make out a case against the accused.
(4) Where, the allegations in the FIR do not constitute a cognizable offence but constitute only a non- cognizable offence, no investigation is permitted by a police officer without an order of a Magistrate as contemplated under Section 155(2) of the Code.
(5) Where the allegations made in the FIR or complaint are so absurd
.....13/-
Judgment
516 apl159.24
and inherently improbable on the basis of which no prudent person can ever reach a just conclusion that there is sufficient ground for proceeding against the accused.
(6) Where there is an express legal bar engrafted in any of the provisions of the Code or the concerned Act (under which a criminal proceeding is instituted) to the institution and continuance of the proceedings and/or where there is a specific provision in the Code or the concerned Act, providing efficacious redress for the grievance of the aggrieved party.
(7) Where a criminal proceeding is manifestly attended with mala fide and/or where the proceeding is maliciously instituted with an ulterior motive for wreaking
.....14/-
Judgment
516 apl159.24
vengeance on the accused and with a view to spite him due to private and personal grudge."
11. Thus, the present application has to be
decided as per parameters laid down by the Hon'ble
Apex Court.
12. In the present case, the contents in the FIR
clearly show the demand and attempt to obtain from the
complainant an undue advantage by misusing the
official position by the public servant.
13. Explanation-1, given under Section 7 of the
PC Act states that for the purpose of this section, the
obtaining, accepting, or the attempting to obtain an
undue advantage shall itself constitute an offence even if
the performance of a public duty by public servant, is
not or has not been improper.
.....15/-
Judgment
516 apl159.24
The illustration given thereunder states that, a
public servant, 'S' asks a person, 'P' to give him an
amount of five thousand rupees to process his routine
ration card application on time. 'S' is guilty of an offence
under this section.
14. To ascertain genuineness of the allegations,
the officers of the bureau called panchas and in presence
of panchas, the voice recorder was switched on and the
complainant was asked to communicate by approaching
the accused. The communication between the
complainant and the co-accused as well as the
communication between the complainant and the
applicant was recorded, which is reproduced in the
verification panchanama.
15. The communication specifically shows that
there was a demand by the applicant to the complainant
and shown his willingness to accept the amount through .....16/-
Judgment
516 apl159.24
another person. Admittedly, voice samples of the
applicant and the complainant are obtained and
forwarded to the Forensic Science Laboratory and report
of the same is awaited.
16. It was submitted that the allegations in the
FIR are false. At this stage, this court cannot go into
truthfulness or otherwise the allegations made in the
complaint. This court would not be justified in
embarking upon and enquiry as to the reliability or
genuineness or otherwise of the allegations made in the
FIR or the complaint at the stage of quashing of the
proceedings under Section 482 of the CrPC. However,
the allegations made in the FIR, if taken at their face
value, must disclose the commission of the offence and
make out a case against the accused.
17. In the present case, the allegations made in
the FIR, even if taken at their face value, supported by .....17/-
Judgment
516 apl159.24
the verification panchanama, disclose the commission of
offence and make out a case against the applicant.
18. It would be apt to refer the observations of
the Hon'ble Apex Court in the case State of Chhattisgarh
vs. Aman Kumar Singh and ors, reported in the 2023
SCC OnLine SC 198, which are reproduced as under:
"We preface our discussion, leading to the answers to the above two questions, taking note of a dangerous and disquieting trend that obviously disturbs us without end. Though it is the preambular promise of the Constitution to secure social justice to the people of India by striving to achieve equal distribution of wealth, it is yet a distant dream. If not the main, one of the more prominent hurdles for achieving progress in this field is undoubtedly 'corruption'. Corruption is a malaise, the presence of which is all pervading in every walk of life. It is not now limited to the spheres of activities of
.....18/-
Judgment
516 apl159.24
governance; regrettably, responsible citizens say it has become a way of one's life. Indeed, it is a matter of disgrace for the entire community that not only on the one hand is there a steady decline in steadfastly pursuing the lofty ideals which the founding fathers of our Constitution had in mind, degradation of moral values in society is rapidly on the rise on the other. Not much debate is required to trace the root of corruption. 'Greed', regarded in Hinduism as one of the seven sins, has been overpowering in its impact. In fact, unsatiated greed for wealth has facilitated corruption to develop like cancer. If the corrupt succeed in duping the law enforcers, their success erodes even the fear of getting caught. They tend to bask under a hubris that rules and regulations are for humbler mortals and not them. To get caught, for them, is a sin. Little wonder, outbreak of scams is commonly noticed. What is more distressing is the investigations/inquiries that follow. More often than not, these are botched and
.....19/-
Judgment
516 apl159.24
assume the proportion of bigger scams than the scams themselves. However, should this state of affairs be allowed to continue? Tracking down corrupt public servants and punishing them appropriately is the mandate of the P.C. Act. "We the people", with the adoption of our Constitution, had expected very high standards from people occupying positions of trust and responsibility in line with the Constitutional ethos and values. Regrettably, that has not been possible because, inter alia, a small section of individuals inducted in public service for 'serving the public' appear to have kept private interest above anything else and, in the process, amassed wealth not proportionate to their known sources of income at the cost of the nation. Although an appropriate legislation is in place to prevent the cancer of corruption from growing and developing, wherefor maximum punishment by way of imprisonment for ten years is stipulated, curbing it in adequate measure,
.....20/-
Judgment
516 apl159.24
much less eradicating it, is not only elusive but unthinkable in present times. Since there exists no magic wand as in fairy tales, a swish of which could wipe out greed, the Constitutional Courts owe a duty to the people of the nation to show zero tolerance to corruption and come down heavily against the perpetrators of the crime while at the same time saving those innocent public servants, who unfortunately get entangled by men of dubious conduct acting from behind the screen with ulterior motives and/or to achieve vested interests. The task, no doubt, is onerous but every effort ought to be made to achieve it by sifting the grain from the chaff. We leave the discussion here with the fervent hope of better times in future".
19. In the light of the above observations, in the
present case, the allegations in the FIR and the material
collected by the prosecution show that the applicant has
demanded Rs.1,30,000/- which is substantiated by the
.....21/-
Judgment
516 apl159.24
verification panchanama. The alleged act of the
applicant covers under Sections 7 and 12 of the PC Act
and, therefore, prima facie case is made out against the
applicant.
20. For the reasons above, we have no option but
to reject the application and, therefore, the application
is rejected accordingly.
Application stands disposed of.
(NANDESH S.DESHPANDE, J.) (URMILA JOSHI-PHALKE, J.)
!! BrWankhede !!
Signed by: Mr. B. R. Wankhede Designation: PS To Honourable Judge ...../- Date: 15/12/2025 20:25:42
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!