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

Lakheshwar Prasad Kiran vs State Of Chhattisgarh
2025 Latest Caselaw 737 Chatt

Citation : 2025 Latest Caselaw 737 Chatt
Judgement Date : 25 July, 2025

Chattisgarh High Court

Lakheshwar Prasad Kiran vs State Of Chhattisgarh on 25 July, 2025

Author: Ramesh Sinha
Bench: Ramesh Sinha
                                                           1
                                                                              CRMP No.2004 of 2025 &
                                                                                other connected maters




                                                                              2025:CGHC:36067-DB
                                                                                              NAFR
      Digitally
      signed by
      RAHUL
RAHUL JHA
JHA   Date:
      2025.07.25
      19:19:07
      +0530                  HIGH COURT OF CHHATTISGARH AT BILASPUR

                                              CRMP No. 2004 of 2025
                   Uma Tiwari W/o Shri Kedar Tiwari Aged About 45 Years R/o Baghwa Talab,
                   Baas Depot, Raipura, P.S.- D.D. Nagar, Tehsil And District- Raipur (C.G.)
                                                                                 ---Petitioner(s)


                                                        versus
                   1 - State Of Chhattisgarh Through, Secretary, General Administrative
                   Department, Mahanadi Bhawan, Naya Raipur, District- Raipur Chhattisgarh.
                   2 - State Of Chhattisgarh Through, Secretary, Revenue And Disaster
                   Management, Mahanadi Bhawan, Naya Raipur, District- Raipur (C.G.)
                   3 - District Magistrate Raipur, District - Raipur (C.G.)
                   4 - Sub-Divisional Officer (Revenue) Abhanpur, Tehsil - Abhanpur, District -
                   Raipur (C.G.)
                   5 - Tehsildar Abhanpur District- Raipur (C.G.).
                   6 - Superintendant Of Police Economic Offence Wings, Branch- Raipur,
                   Revenue And Civil District - Raipur (C.G.)
                   7 - Station House Officer Economic Offence Wing Raipur, Revenue And Civil,
                   District - Raipur (C.G.)
                   8 - Mahendra Kumar Agrawal S/o Late Shri Radhe Shyam Agrawal Secretary
                   Of Shri Thakur Ramchandra Ji Swami, Jaitu Sao Math, Public Trust, Purani
                   Basti, Raipur, Tehsil And District- Raipur (C.G.). (Claiming To Be The So
                   Called Secretary Of The Above Public Trust).
                   9 - Satya Narayan Sharma Vice President Of Shri Thakur Ramchandra Ji
                   Swami, Jaitu Sao Math, Public Trust, Purani Basti, Raipur, Tehsil And District-
                                         2
                                                       CRMP No.2004 of 2025 &
                                                         other connected maters

Raipur (C.G.). (Claiming To Be The So Called Vice President Of The Above
Public Trust).
10 - Nayab Tehsildar Gobra Nawa Para, Tehsil - Abhanpur, District- Raipur
(C.G.)
                                                             Respondent(s)

                           CRMP No. 2324 of 2025

Shashikant Kurre S/o Shri Siyaram Kurre Aged About 38 Years R/o Posted As
Deputy Collector Korba, District- Korba (C.G.)
                                                           ---Petitioner(s)
                                    Versus
1 - State Of Chhattisgarh Through Secretary, General Administrative
Department, Mahanadi Bhawan, Naya Raipur, District- Raipur (C.G.)
2 - State Of Chhattisgarh Through Secretary, Revenue And Disaster
Management, Mahanadi Bhawan, Naya Raipur, District- Raipur (C.G.)
3 - Collector Raipur, District- Raipur (C.G.)
4 - Sub-Divisional Officer (Revenue) Abhanpur, Tehsil - Abhanpur, District-
Raipur (C.G.)
5 - Tehsildar Abhanpur District- Raipur (C.G.)
6 - Superintendant Of Police Economic Offence Wings, Branch- Raipur,
Revenue And Civil District- Raipur (C.G.)
7 - Station House Officer Economic Offence Wing Raipur, Revenue And Civil,
District- Raipur (C.G.)
8 - Krishna Kumar Sahu S/o Shri Chintaram Sahu R/o Village- Chandana,
Post- Bhendri, Tehsil- Magarlod, District- Dhamtari (C.G.), Mobile No.
9753932200
9 - Hemant Dewangan R/o Ward No. 01, Nagar Panchayat- Magardol, District-
Dhamtari (C.G.), Mobile No. 8959298486 (This Much Of Details Of
Respondents No. 8 And 9 Is Known To The Petitioner).
10 - Nayab Tehsildar Gobra Nawa Para, Tehsil- Abhanpur, District- Raipur
(C.G.)
                                                             Respondent(s)
                                          3
                                                          CRMP No.2004 of 2025 &
                                                            other connected maters

                             CRMP No. 2326 of 2025

Lakheshwar Prasad Kiran S/o Shri Firturam Kiran, Aged About 53 Years
Posted As Additional Tehsildar, Bilaspur, Tehsil And District Bilaspur, R/o.
Sarita Vihar Colony, Bahtarai, Tehsil And District Bilaspur (Chhattisgarh)
                                                                 ---Petitioner(s)


                                      Versus
1 - State Of Chhattisgarh Through Secretary, General Administrative
Department, Mahanadi Bhawan, Naya Raipur, District Raipur (Chhattisgarh).
2 - State Of Chhattisgarh, Through Secretary, Revenue And Disaster
Management, Mahanadi Bhawan, Naya Raipur, District Raipur (Chhattisgarh).
3 - Collector, Raipur, District Raipur (Chhattisgarh).
4 - Sub Divisional Officer (Revenue) Abhanpur, Tehsil Abhanpur, District
Raipur (Chhattisgarh)
5 - Tehsildar, Abhanpur, District Raipur (Chhattisgarh)
6 - Superintendent Of Police, Economic Offence Wings, Branch- Raipur,
Revenue And Civil District Raipur (Chhattisgarh)
7 - Station House Officer, Economic Offence Wing Raipur, Revenue And
Civil, District Raipur (Chhattisgarh)
8 - Krishna Kumar Sahu, S/o Shri Chintaram Sahu, R/o Village- Chandana,
Post- Bhendri, Tehsil Magarlod, District Dhamtari (Chhattisgarh) Mobile No.
9753932200
9 - Hemant Dewangan, R/o. Ward No. 01, Nagar Panchayat- Magardol,
District Dhamtari (Chhattisgarh) Mobile No. 8959298486.
10 - Nayab Tehsildar, Gobra Nawa Para, Tehsil Abhanpur, District Raipur
(Chhattisgarh)
                                                                 Respondent(s)

             (Cause-title taken from Case Information System)
For Petitioners         :   Mr. Surfaraz Khan, Advocate
For State               :   Dr. Sourabh Pande, Dy. Adv. Gen.
                                         4
                                                        CRMP No.2004 of 2025 &
                                                          other connected maters

                   Hon'ble Shri Ramesh Sinha, Chief Justice
               Hon'ble Shri Bibhu Datta Guru, Judge
                           Order on Board
Per Ramesh Sinha, Chief Justice
25/07/2025
1.    Since common facts and grounds as also the prayer clause involved in

      these petitions, therefore, they are being heard together and decided by

      this common order.

2.    By these petitions under Section 528 of the BNSS, the petitioners would

      seek quashment of FIR No. 30/2025 (Annexure-P/1) registered by the

      CG Economic Offences Wings/ACB, Raipur for the offence under

      Section 7 C of the Prevention of Corruption Act, 1988 and Sections

      120B, 420, 467, 468 and 471 of the IPC, which has been registered in

      respect of each of the petitioners.

Facts of the case :

3. (a) On the basis of the Inquiry Report and upon the directions of

Senior Superintendent of Police, EOW, by letter dated 17/04/2025, an

FIR has been lodged by the Deputy Superintendent of Police, EOW,

Raipur before the EOW, Raipur bearing FIR No. 30/2025 dated

23/04/2025, inter-alia, stating therein that for construction of the

reservoir of village Nayakbandha, Tahsil Abhanpur, the land already

acquired, and by again paying the compensation amount in crores in

respect of the same land, the accused persons committed serious

financial irregularities.

(b) According to the FIR, for construction of the reservoir of village

CRMP No.2004 of 2025 & other connected maters

Nayakbandha, the government had acquired pre-settlement Khasra

number-461, 460, 459, current Khasra number-1592, 1588, 1589 area of

0.27 hectare, 0.13 hectare, 0.25 hectare land in the year 1959-60. Before

determining the compensation, the Sub-Divisional Officer (Revenue)

and Competent Authority Land Acquisition Abhanpur by order dated

14/05/2020 directed the Revenue Inspector Shri Roshan Lal Verma and

Shri Dinesh Patel Patwari for village Nayakbandha to examine the

proposal received from the Central Ministry of Road Transport and

Highways, New Delhi, regarding land acquisition for Raipur-

Visakhapatnam National Highway widening under Bharatmala Project

and submit a report. In compliance of the same, the report has been

submitted by the Revenue Inspector and Patwari. In the said report, Shri

Roshan Lal Verma, Revenue Inspector and Patwari Shri Dinesh Patel

have not given information regarding land acquisition.

(c) However, the Tehsildar Abhanpur of Halka Patwari 23 village

Nayakbandha has sent a letter for information about correcting the

records regarding the land acquired for Nayakbandha reservoir. In this

way, the then Halka Patwari Shri Dinesh Patel and Revenue Inspector

Shri Roshal Lal Verma did not submit the report despite knowing about

the land acquisition. Since the record in the name of the reservoir is not

correct, the acquired land was resold and compensation was obtained.

As the said land falls under the Raipur-Vishakhapatnam proposed

Economic Corridor under the National Highway Bharatmala Project,

announced by the Government of India, the then Land Acquisition

CRMP No.2004 of 2025 & other connected maters

Officer and Sub-Divisional Officer (R.) Abhanpur Nirbhay Kumar Sahu,

Revenue Inspector Roshan Lal Verma, the then Halka Patwari Dinesh

Patel, Village Kotwar Yashwant Kumar in connivance with Kamal

Narayan Chaturvediani, Lalit Chaturvediani, Mukesh Chaturvediani S/o

Shri Santram Chaturvediani, Lalit Baghel, Meena Bai, Usha

Chaturvediani, Meghraj Chaturvediani, Jharna Chaturvediani S/o Shri

Rekhram Chaturvediani, have been given them Rs. 69,89,840/ for

earlier acquired land bearing Khasra No. 1592 area 0.1300 hectare; and

a total of Rs. 1,04,82,762 /- in lieu of Khasra No. 1588/1,2,3,4 to

Tikamchand Rathi, Purushottam S/o Jhumarlal, Dinesh Tawari,

Nandkishore Tawari, Sawan Tawari, Hemant Tawari S/o Shri Bal

Kishan Tawari, Laldevi Tawari W/o Balkishan Tawari; and in lieu of

Khasra No. 1589 area 250 square meters, a deliberate fraud has been

committed with the government by paying compensation of Rs.

59,97,200 /- to Paras Kumar Chopra S/o Shri Sahasmal Chopra. The

said FIR has duly been accompanied by the Enquiry report dated

30/01/2024 (sic 30/01/2023) of the Additional Collector, Raipur.

Contentions of the parties :

4. CRMP No. 2004/2025 - The petitioner would contend that he has been

falsely roped in the instant crime. The instant FIR has been lodged

against the petitioner in an arbitrary and illegal manner. According to

the learned counsel, lodging of FIR against the petitioner amounted to

over reach the jurisdiction and proceedings prescribed under Section 7C

of the Prevention of Corruption Act, 1988 and Sections 120 B, 420, 467,

CRMP No.2004 of 2025 & other connected maters

468 & 471 of the IPC because the petitioner has not committed any

crime as there is no material available on record. The implication of the

present petitioner without holding the proper inquiry is abuse of process

of law.

5. CRMP No. 2324/2025 - The petitioner would contend that he is a

victimized and has been falsely roped in the instant FIR. According to

the learned counsel, the Collector, Raipur has no such power for

conducting an inquiry in respect of order passed by the petitioner on

quasi judicial side as there is no provisions contained under the

Chhattisgarh Land Revenue Code, 1959. The entire exercise of

conducting an administrative enquiry is all together illegal.

6. CRMP No. 2326/2025 - The petitioner is a victimized and has been

falsely roped in the instant FIR. According to the learned counsel, the

Collector, Raipur has no such power for conducting an inquiry in

respect of order passed by the petitioner on quasi judicial side as there is

no provisions contained under the Chhattisgarh Land Revenue Code,

1959. The entire exercise of conducting an administrative enquiry is all

together illegal.

7. Learned counsel appearing on behalf of the State would oppose the

submissions made by the counsel for the petitioners and submits that the

petitioners who are the Revenue Authorities has committed

misappropriation of public exchequer by playing fraud and by not

submitting proper report in respect of the land which have already been

CRMP No.2004 of 2025 & other connected maters

acquired. On account of such illegality committed by the petitioners

whopping public exchequer, crores of rupees has been paid as

compensation to the land owner despite the fact that they are not entitled

to get the same. By playing such an fraudulent act, several lands owner

obtained undue advantage of excess compensation amount including the

petitioner in CRMP No. 2004/2025.

8. We have heard learned counsel for the parties and perused the pleadings

as well as FIR (Annexure-P/1).

Analysis :

9. Bare perusal of the FIR would show that the petitioner in CRMP No.

2234/2025 (Sashikant Kurre) who was the then Tehsildar, after

publication of notification under Section 3(a) and 3(d) of the subject

land prepared a fake and fabricated account and divided the land,

which has already been affected by land acquisition i.e. Case No. 32

A/27 year 2018-19 Nemu father Latelu, Village Nayakbandha; Case No.

33 A/27 year 2018-19 Hiraundi Bai Kosle, Village Nayakbandha; Case

No. 34 A/27 year 2018-19 Ashok Kumar, Village Nayakbandha; Case

No. 36 A/27 year 2018-19 Rakesh Kumar Gupta, Village Nayakbandha;

and Case No. 07 A/27 year 2019-20 Arun Kumar, Village Urla.

10. Similarly, the Petitioner in CRMP No. 2326/2025 (Lakheshwar Prasad

Kiran), who was the then Additional Tehsildar, after publication of

notification 3 (a) and 3 (d) of the subject land, prepared a fake and

forged account and divided the land which has already been affected by

CRMP No.2004 of 2025 & other connected maters

land acquisition cases i.e. case No. 49 A/27 year 2018-19 Chuneshwar

father Virjhu, village Tokaro; case No. 51 A/27 year 2019-20 Ishwar

'father Nanku, village Tokaro; case No. 52 A/27 year 2018-19 Ram Asra

father Bhukhau, village Tokaro; and case No. 1 A/27 year 2020-21

Manharan Sahu, village Tokaro.

11. As far as Petitioner in CRMP No. 2004/2025 (Uma Tiwari) is

concerned, it has been found that she was married to Kedar Tiwari of

village Ruse, District Bilaspur in the year 1995-96. Kedar Tiwari

husband of the present petitioner, after coming in contact with other co-

accused Vijay Jain and Harmeet Singh Khanuja, an application was

presented before Naib Tehsildar Gobra Navapara on 24.11.2018, in

which it was mentioned that she was adopted daughter of Late

Vishwanath Pandey and is only heir. In the name of Thakur Ramchandra

Swami Temple Jaitusav Math, Village Ugetara, Pahanam, land bearing

Khasra no. 142, 759, 760 registered in the revenue records of Tehsil

Gobra Navapara area admeasuring 6.100 hectares. Khasra No. 940, area

3.35 hectares, Khasra No. 241 Area 0.08 Ha., Khasra No. 195 area is

0.09. Total area is 9.26 Hectares. An application was submitted to

transfer the land registered in the name of Temple Trust in the name of

the present petitioner by claiming that the said land was in her

possession being the legal heir of Late Vishwanath Pandey. In the

investigation, it was found that on the basis of a forged document, the

land compensation amount of Rs.2,13,28,568/- was given to the

petitioner in connivance with the other petitioners and accused.

CRMP No.2004 of 2025 & other connected maters

12. It is noteworthy to mention here that the powers possessed under

Section 482 (528 BNSS) are very wide and the very plenitude of the

power requires great caution in its exercise. The Court must be careful

to see that its decision in exercise of this power is based on sound

principles. The inherent power should not be exercised to stifle a

legitimate prosecution. The Court should normally refrain from giving a

prima facie decision in a case where the entire facts are incomplete and

hazy, more so, when the evidence has not been collected and produced

before the Court and the issues involved, whether factual or legal, are of

magnitude and cannot be seen in their true perspective without sufficient

material.

13. Be that as it may, it is settled propositions that the Court in ordinary

course should not invoke its powers to quash such proceedings except in

rare and compelling circumstances. It is also well settled propositions

that quashing of criminal proceedings under Section 482 Cr.P.C (528

BNSS) is permissible only if the complaint does not disclose any

offence or the same is frivolous, vexatious or oppressive, which in the

present case does not come out.

14. The Apex Court in Criminal Appeal No. 330 of 2021 (M/s Neeharika

Infrastructure Pvt. Ltd. Vs. The State of Maharashtra & others), has

observed that the power of quashing should be exercised sparingly with

circumspection in the rarest of rare cases. While examining an

F.I.R./complaint, quashing of which is sought, the Court cannot inquire

about the reliability, genuineness, or otherwise of the allegations made

CRMP No.2004 of 2025 & other connected maters

in the F.I.R./complaint. The power under Section 482 Cr.P.C. is very

wide, but conferment of wide power requires the Court to be cautious.

The Apex Court has emphasized that though the Court has the power to

quash the F.I.R. in suitable cases, the Court, when it exercises power

under Section 482 Cr.P.C., only has to consider whether or not the

allegations of F.I.R. disclose the commission of a cognizable offence

and is not required to consider the case on merit.

15. It has been settled by the Hon'ble Supreme Court in the case of State of

Haryana Vs. Bhajanlal reported in AIR 1992 SC 604, that the

proceedings relating to cognizable ofences cannot be interfered except on

certain grounds enumerated by the Apex Court in the said judgment. It is

evident that, none of the grounds mentioned by the Hon'ble Supreme Court

in the said judgment are attracted in the present case. In State of

Telangana Vs. Habib Abdullah Jeelani & others reported in (2017) 2

SCC 779, the Hon'ble Supreme Court has held that, if the information

given clearly mentions the commission of cognizable offence, there is no

other option but to register an FIR forthwith. Other considerations are not

relevant at the stage of registration of FIR. Also what is to be seen is

merely whether the information given ex facie discloses commission of a

cognizable offence.

16. As an upshot, all the petitions, being bereft of merit, are liable to be and are

hereby dismissed.

                          Sd/-                                                     Sd/-
                    (Bibhu Datta Guru)                                       (Ramesh Sinha)
                         Judge                                                 Chief Justice
Rahul/Gowri
 

 
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