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

Tulsi Ram vs State & Ors
2025 Latest Caselaw 2264 Del

Citation : 2025 Latest Caselaw 2264 Del
Judgement Date : 17 February, 2025

Delhi High Court

Tulsi Ram vs State & Ors on 17 February, 2025

Author: Neena Bansal Krishna
Bench: Neena Bansal Krishna
                          *      IN THE HIGH COURT OF DELHI AT NEW DELHI
                                                           Pronounced on: 17th February, 2025
                          +                     CRL.M.C.1212/2017
                                 TULSI RAM
                                 S/O. LATE SH. TARA CHAND
                                 R/O. H.NO. T-35C, SIRI RAM ROAD,
                                 RAILWAY COLONY NO.9
                                 CIVIL LINES, DELHI                        .....Appellant
                                                 Through: Mr. Anupam S.Sharma, Ms. Harpreet
                                                            Kalsi, Mr. Prakarsh Airan, Mr.
                                                            Ripudaman Sharma, Mr. Vashisht
                                                            Rao and Mr. Syamantak Modgil,
                                                            Advocates.
                                                 versus
                                    1) STATE
                                    2) NARENDER SINGH
                                       S.S.E WORKS (MAINTENANCE)
                                       RAILWAY OFFICE,
                                       SARDAR PATEL MARG,
                                       NEW DELHI

                                    3) RANJEET SINGH
                                       S.S.E WORKS
                                       RAILWAY STATION,
                                       FARIDABAD,
                                       HARYANA

                                    4) MOHAN LAL
                                       M.C.M. WORKS (MAINTENANCE)
                                       BARODA HOUSE,
                                       NEW DELHI

                                    5) HARISH KHANNA
                                       RETIRED OFFICER
                                       O.S./DEN.E-I



Signature Not Verified
Digitally Signed
                          CRL.M.C.1212/2017                                      Page 1 of 10
By:VIKAS ARORA
Signing Date:17.02.2025
20:16:21
                                         DRM OFFICE
                                        NEW DELHI RAILWAY STATION,
                                        NEW DELHI

                                    6) AVHINASHI LAL
                                       RETIRED OFFICER
                                       O.S./DEN. E-I
                                       DRM OFFICE
                                       NEW DELHI RAILWAY STATION, NEW DELHI

                                    7) GIRISH LAWANIA
                                       ADEN/E-I
                                       DRM OFFICE,
                                       NEW DELHI RAILWAY STATION,
                                       NEW DELHI

                                    8) ANUPAM SINGH
                                       SR. DEN/ESTATE
                                       DRM OFFICE,
                                       NEW DELHI RAILWAY STATION,
                                       NEW DELHI

                                    9) SUNITA SHARMA
                                       DEALING ASSISTANT
                                       DRM OFFICE
                                       NEW DELHI RAILWAY STATION
                                       NEW DELHI

                                   10) RAMESH KUMAR
                                       SR. SEC. OFFICER
                                       DRM OFFICE,
                                       NEW DELHI RAILWAY STATION,
                                       NEW DELHI

                                   11) NARESH BISHT
                                       FA & CAO,
                                       BARODA HOUSE,



Signature Not Verified
Digitally Signed
                          CRL.M.C.1212/2017                               Page 2 of 10
By:VIKAS ARORA
Signing Date:17.02.2025
20:16:21
                                         NEW DELHI

                                   12) DARSHANA GOGIA
                                       RETIRED OFFICER,
                                       COS/ADEN/E-I,
                                       DRM OFFICE,
                                       NEW DELHI RAILWAY STATION,
                                       NEW DELHI

                                   13) PRAVEEN KUMAR
                                        DEN/E-1
                                        DRM OFFICE,
                                        NEW DELHI RAILWAY STATION,
                                        NEW DELHI

                                   14) GULAB SINGH
                                       RECORD SUPPLIER,
                                       DRM OFFICE,
                                       NEW DELHI RAILWAY STATION,
                                       NEW DELHI

                                   15) OM PRAKASH
                                       FA & CAO,
                                       KASHMIRI GATE,
                                       NEW DELHI

                                   16) SHAHID KHAN
                                       SR. DEC. OFFICER,
                                       DRM OFFICE,
                                       NEW DELHI RAILWAY STATION,
                                       NEW DELHI

                                   17) MASOOD AHMED
                                       SR. SEC OFFICER
                                       DRM OFFICE,
                                       NEW DELHI RAILWAY STATION,
                                       NEW DELHI



Signature Not Verified
Digitally Signed
                          CRL.M.C.1212/2017                          Page 3 of 10
By:VIKAS ARORA
Signing Date:17.02.2025
20:16:21
                                       18) MUKESH MITTAL
                                          FA & CAO,
                                          BARODA HOUSE,
                                          NEW DELHI
                                                                                     ...Respondents
                                                    Through:     Mr. Hitesh Vali, APP for the State
                                                                 with SI Rekha, P.S.Tilak Marg.
                                                                 Mr. Om Prakash, Advocate for R-3 to
                                                                 5, 7 to 9, 13 & 17.
                                                                 Mr. Jitender Kumar Singh with Ms.
                                                                 Anjali Kumar, Ms. Harshita Singh
                                                                 and Ms. Shivpriya, Advocates for R-
                                                                 10,11,14 & 16.

                                                       JUDGMENT

NEENA BANSAL KRISHNA, J.

1. Petition under Section 482 of the Code of Criminal Procedure, 1973 ('Cr.P.C' hereinafter) has been filed for setting aside the Order dated 25.10.2016 vide which the learned ASJ has upheld the Order of learned M.M dated 30.06.2016 rejecting the Application under Section 156(3) Cr.P.C filed by the Applicant for registration of the FIR.

2. The facts in brief are that Petitioner who was working as a Khalasi (Plumber) at Enquiry Office, Tilak Bridge, Railway Colony, New Delhi used to mark his attendance on Muster Roll maintained at the Office. His duty was to attend to the Complaints at the residence of Railway employees for which a slip was issued and simultaneously an entry was also made in the complaint register. After the complaint was attended, the Issue Slip was attached to the Complaint Register.

3. The Petitioner was having a doubt about his accumulated leave and he started making monthly enquiries in regard to them in the month of May, June, and July of 2011. He was informed that he had two unutilized Casual Leaves. Thereafter, he made an enquiry in October, 2011 when he was informed that all his Leaves have been exhausted despite him not taking any Leave during this period. He requested that his Leave Applications be shown to him but his request was resisted on one pretext or the other. Ultimately, Respondent Nos. 2 to 4 showed him his Application but it was neither written nor signed by him. When he protested, he was told to do whatever he could. A copy of the Application was also not given to him despite his requests.

4. The Petitioner, however, somehow managed to obtain the copy of the Complaint Register from their Office wherein it was reflected that he was on duty and attended the Complaints on the day when he was marked on Leave.

5. It is submitted that Petitioner thereafter, made a request for making available to him a copy of the Muster Roll and certified copy of Casual Leave Register through RTI, but no Reply was given. However, on the directions of Appellate Authority, Sr. DEN/Estate provided him with the photocopies of Casual Leave Register and one Attendance Sheet vide Letter dated 05.01.2012. However, the copies of Attendance Sheet supplied to him was not original but a hand copied document.

6. He filed Second Appeal before Central Information

Commission ('CIC' hereinafter) requesting for the copy of the original Muster Roll which was directed by CIC vide Order dated 25.05.2012 to be supplied to him, but despite several requests and reminders, the requisite documents were not supplied to him.

7. He then filed a Complaint again before CIC where the Railway Officials informed that the Muster Roll was not traceable, which is mentioned in Order dated 02.05.2013. On the directions of the CIC, the concerned Railway Officials filed an Affidavit affirming that the Muster Sheets pertaining to the period 01.04.2011 to 25.04.2011, were not available in the office.

8. The Petitioner has claimed that it is apparent that copy of the Attendance Register and Leave applications are fabricated documents. The concerned Railway Officers have either stolen or concealed Muster Roll in order to save themselves. Therefore, they have committed the offence of criminal misappropriation of the property entrusted to them and have stolen the office record.

9. He made a Complaint to the SHO on 10.07.2013, but no action was taken. He thereafter, filed an Application under Section 154(3) Cr.P.C. to DCP. Finding no alternative, he filed a Complaint before the learned M.M and also filed an Application under Section 156(3) Cr.P.C for directions to the police for registration of the FIR. His Application under Section 156(3) Cr.P.C was dismissed by learned M.M on 12.01.2015.

10. In Revision, the matter was remanded back to the learned M.M to decide afresh, but his Application under Section 156(3) Cr.P.C. was

again dismissed by the learned M.M on 30.06.2016. It met the same fate in the Revision before learned ASJ and was dismissed on 25.10.2016.

11. Aggrieved by the said dismissal of Application under Section 156(3) Cr.P.C., present Petition has been filed by the Petitioner.

12. The grounds on which the challenge has been made is that from the entire narration above, it is evident that the Railway Officials are guilty of fabricating and misappropriating the official records. It is asserted by him that he requires police assistance firstly, to recover the fabricated documents; secondly, to get their authenticity verified from FSL; and thirdly, to establish the identity of the persons who have fabricated the documents and also to trace out the persons who were involved in preparation of these documents.

13. The Petitioner is not in a position to collect and produce evidence on all these aspects. Furthermore, the documents i.e. the Muster Roll and leave Applications are also in power and possession of the officials of Railway Department for which Police assistance is required. Therefore, learned ASJ was incorrect in observing that the Petitioner is in power and possession of the material evidence.

14. Furthermore, as held in the case of Lalita Kumari vs.State of U.P (2014) 2 SCC 1 a preliminary enquiry may be made inter-alia in cases where there is an abnormal delay and laches in initiating criminal prosecution. In the present case, there is no delay on the part of the Petitioner as he was diligently pursuing his matter with RTI and CIC took him sometime to obtain the copy of the requisite

documents.

15. It is, therefore, asserted that the impugned Order be set aside and the directions be issued for registration of FIR.

16. A short Reply has been filed on behalf of the Respondents Nos. 10,11,14 and 16, who have asserted that the alleged incident is of middle of 2011, but the Complaint has been filed only in October, 2013. There is a considerable delay and the Investigating Agency cannot recover the alleged Muster Sheet. Furthermore, the affidavit has been submitted before the CIC that the record of Attendance that is referred to as Muster Roll has been misplaced and is not available. It is, therefore, submitted that there is no merit in the present Petition which is liable to be dismissed.

17. Submissions heard and Record perused.

18. The Petitioner who was employed as a Khalasi in Railways, has alleged that he never took Leave on 02.04.2011 and 21.04.2011, on which dates he has been shown on Leave. He had been shown the Leave Applications allegedly written by him for the abovementioned two dates, but neither these Applications were written nor were they signed by him. It is claimed by him that the documents have been forged to illegally show the Petitioner to be on leave on the two Dates.

19. It has been explained on behalf of the Respondent that the Petitioner had taken Casual Leave on 02.04.2011 and 21.04.2011. It is claimed by him that he had attended the complaints on that date, but the Complaint Register reflects that the Artisan Allotment Slip was assigned to the Applicant on 02.04.2011, but he was not available in

the Office and it was attended to by him on 04.04.2011 thereby reflecting that he was not present on 02.04.2011.

20. Pertinently, according to the averments made in the Complaint he had been taking the monthly stock of his Leave from the Department for the month of May, June and July, 2011 and thereafter, he enquired about his casual leave status in October, 2011 when he was told that his entire leaves stands exhausted. These disputed Leaves pertained to the month of April,2011 about which he had been taking stock in May, June and July,2011. Moreover, the certified copies of the Casual Leave Applications and record of Casual Leave Duty Register has already been made available to him.

21. The Petitioner has been insisting on being provided with the Muster Roll, but its handwritten copy has already been made available to him under RTI. His assertion is that the original record be produced for which the affidavit has already been filed by the officials of the Railway Department before CIC certifying that the original Muster Roll register is not available.

22. In the light of aforesaid averments, the documents as available with the Department have already been provided to the Petitioner. No police assistance is required for collection of alleged documents. Moreover, these witnesses from Department can even be summoned by the Petitioner in his evidence under Section 200 Cr.P.C. to seek production of the relevant documents. It cannot be said that any police assistance is required for production of the Government documents.

23. In so far as the allegations of the Application being forged and

fabricated is concerned, the certified copies are already available with him. Moreover, while an opinion of an expert about the handwriting and signatures is only a corroborative piece of evidence, the Petitioner can lead independent evidence about the circumstances to support his assertions.

24. The Application under Section 156(3) Cr.P.C. for registration of FIR has been rightly rejected. However, it does not imply that the case of the Petitioner itself has been rejected or there is any observation that the averments made in the Complaint are without merit. The only consequence of dismissal of Application under Section 156(3) Cr.P.C. is that the Petitioner has been given an opportunity under Section 200 Cr.P.C. to get the evidence recorded and in case found to be sufficient, the learned Trial Court would proceed further in accordance with law. In so far as police assistance is required, if the Court so feels it can still resort to Section 202 Cr.P.C. to seek the assistance of the police for collection of relevant evidence.

25. There is no infirmity in the impugned Order and the Petition is hereby dismissed.

(NEENA BANSAL KRISHNA) JUDGE FEBRUARY 17, 2025/rk

 
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