Citation : 2021 Latest Caselaw 5677 Guj
Judgement Date : 9 June, 2021
R/CR.MA/20274/2019 JUDGMENT DATED: 09/06/2021
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CRIMINAL MISC. APPLICATION NO. 20274 of 2019
FOR APPROVAL AND SIGNATURE:
HONOURABLE MS. JUSTICE GITA GOPI
=============================================
1 Whether Reporters of Local Papers may be YES
allowed to see the judgment ?
2 To be referred to the Reporter or not ? YES
3 Whether their Lordships wish to see the fair copy ___
of the judgment ?
4 Whether this case involves a substantial question ___
of law as to the interpretation of the Constitution
of India or any order made thereunder ?
=============================================
HARISHKUMAR BALCHANDRA RAJPUT
Versus
STATE OF GUJARAT
=============================================
Appearance:
MR VIMAL A PUROHIT(5049) for the Applicant(s) No. 1
NOTICE SERVED BY DS(5) for the Respondent(s) No. 2
MS MONALI BHATT APP(2) for the Respondent(s) No. 1
=============================================
CORAM:HONOURABLE MS. JUSTICE GITA GOPI
Date : 09/06/2021
ORAL JUDGMENT
1. Rule. Ms. Monali Bhatt, learned APP waives service
of notice of Rule on behalf of respondent State. The
notice was issued by this Court on 23.10.2019. Though
R/CR.MA/20274/2019 JUDGMENT DATED: 09/06/2021
served, none appears for respondent no.2 - original
complainant. With the consent of both the sides, the
matter is heard finally today.
2. The present application has been filed by the
applicant, who is an Advocate-cum-Notary, under Section
482 of the Code of Criminal procedure for quashing and
setting aside the F.I.R. being C.R. No.I-25 of 2019, dated
13.03.2019 registered with Adalaj Police Station, Dist.:
Gandhinagar for the offences punishable under Sections
406, 420, 467, 468, 471 and 120B of I.P.C. and the
charge-sheet dated 29.06.2019, and further quashing of
Criminal Case No.5174 of 2019 pending before the 2nd
Additional Chief Judicial Magistrate, Gandhinagar.
3. Few facts relevant for consideration of the present
petition are stated hereinbelow:
3.1 The family dispute arose between the complainant
and accused nos.1 to 3. The complainant is the son of
accused no.3 and brother of accused nos.1 and 2. The
present applicant being a Notary has been arrayed as
R/CR.MA/20274/2019 JUDGMENT DATED: 09/06/2021
accused no.4 in the context of Power of Attorney which
was executed on 21.05.2004 in favour of the father -
accused no.3. The F.I.R. was lodged and charge-sheet
came to be filed.
3.2 The record shows that vide order dated 07.08.2019
in Special Criminal Application No.5101 of 2019, the
impugned F.I.R. came to be quashed by this Court qua
the father - Jivrajbhai Vastabhai Desai, and by order
dated 07.08.2019 in Special Criminal Application
No.5102 of 2019 the F.I.R. was quashed qua the other
two accused, who are the brothers of the complainant.
4. Learned advocate Mr. Vimal A.Purohoit for the
applicant submitted that the family dispute was inter se
resolved and the F.I.R. against the co-accused was
ordered to be quashed. The police authority filed the
charge-sheet against the present applicant, who is a
Notary and one Tarangbhai Rohitbhai Dave before whom
the Power of Attorney came to be notarized. Mr. Purohit
submitted that as per the Search Report before the Sub-
Registrar, Gandhinagar, it was revealed that one
R/CR.MA/20274/2019 JUDGMENT DATED: 09/06/2021
'Kabulatno Dastawage' (Confirmation Deed) was
executed, registered on 06.01.2020 after quashment of
F.I.R. against the accused nos.1, 2 and 3. Mr. Purohit
referring to the copy of the said document, registered on
06.01.2020, submitted that the complainant has waived
the dispute of the power of attorney, which was created
by him in favour of his father Jivrajbhai Vastabhai Desai
and on the strength of the said power of attorney, Sale-
Deed was registered which has been confirmed by the
complainant and now the same stands binding to the
parties. The said Sale-Deed was subject matter of dispute
between the parties.
5. Advocate Mr. Purohit, submitted that the
Investigating Officer ought to have applied his mind and
should have taken into consideration the civil disputes
between the father and son regarding the family
properties. The Confirmation Deed dated 06.01.2020
registered before the Sub-Registrar, Gandhinagar at
serial no.532 confirms and affirms the Power of Attorney
and registered Sale-Deed No.7366 dated 12.06.2018,
whereby the land owned by the complainant came to be
R/CR.MA/20274/2019 JUDGMENT DATED: 09/06/2021
transferred. Mr. Purohit submitted that the present
applicant had been joined in the capacity of being a
Notary before whom the disputed Power of Attorney
came to be executed. Mr. Purohit further submitted that
dispute was absolutely civil in nature and when disputing
parties have resolved their differences and when alleged
power of attorney has been accepted and subsequent
Sale-Deed on the basis of Power of Attorney has been
confirmed by the complainant, nothing remains in the
matter and therefore none of the ingredients under
sections 406, 420, 467, 468, 471 and 120B of I.P.C. would
be attracted against the present applicant.
6. Mr. Purohit, learned advocate for the applicant
vehemently contended that it is the responsibility of the
Investigating Officer to follow the provision of the
Notaries Act, 1952 and therefore no F.I.R. ought to have
been registered against the Notary without any complaint
in writing by an officer authorized by the Central or the
State Government by general or special order in that
behalf. Placing reliance on the provisions of Section 13 of
the Notaries Act, Mr. Purohit submitted that no Court can
R/CR.MA/20274/2019 JUDGMENT DATED: 09/06/2021
take cognizance of any offence alleged to have been
committed by a Notary in purported exercise of his
function under the Notaries Act without any complaint in
writing by the officer authorized in terms of sub-section
(1) of Section 13 of the Notaries Act.
7. Advocate Mr. Purohit, relying on the judgment of
Ashokbhai Rameshchandra Ghantivala Vs. State of
Gujarat & Anr., reported in 2009 (2) G.L.H. 491,
submitted that the F.I.R. and the Charge-Sheet is abuse
of process of law and even abuse of process of Court, as
the Court could not have taken any cognizance on the
basis of the F.I.R. and the Charge-Sheet which has been
filed by the Investigating Officer. He submitted that after
the quashment of the F.I.R. against the accused nos.1 to 3
no grievance would remain against the present applicant.
8. Ms. Monali Bhatt, learned APP, submitted that the
F.I.R. has been culminated into filing of Charge-Sheet and
Investigating Officer has found substance in the case and
filed the Charge-Sheet on 29.06.2019 prior to quashment
of the FIR qua accused nos.1 to 3 and therefore, the
R/CR.MA/20274/2019 JUDGMENT DATED: 09/06/2021
present application deserves to be rejected.
9. The counter-foil of the Charge-Sheet shows that one
Mr. Tarantbhai Rohitbhai Dave and the present applicant
has been sent for trial and rest of the co-accused are
shown in column no.2 of the Charge-Sheet presented
before the Judicial Magistrate, First Class, Gandhinagar
on 29.06.2019. Copy of the orders passed by this Court
on 07.08.2019 in Special Criminal Application Nos.5101
of 2019 and 5102 of 2019 on record supports the fact that
the parties have amicably resolved the dispute which was
confirmed by the original complainant, thus, the
impugned F.I.R. qua the accused nos.1 to 3 was ordered
to be quashed and set aside.
9.2 The present applicant has been joined in the
complaint as a Notary before whom the Power of Attorney
dated 21.05.2004 was executed. The said power of
attorney was alleged to have been forged. The
complainant vide Confirmation Deed dated 06.01.2020
registered before the Sub-Registrar, Gandhinagar at Sr.
No.532 has accepted the power of attorney as genuine
R/CR.MA/20274/2019 JUDGMENT DATED: 09/06/2021
and consequently the registered Sale-Deed No.7366
before the Sub-Registrar, executed on 12.06.2018, was
also confirmed by the complainant. Thus, the grievance of
it being forged was waived by the original complainant.
Registered Confirmation Deed affirms of the acts and
activities of the father - accused no.3 in pursuance of the
Power of Attorney. Thus in view of the same, no offence
as alleged gets constituted, further so, when the FIR
against the accused Nos.1 to 3 is quashed.
10. In case of Ashokbhai Rameshchandra Ghantivala
(supra), it has been observed by this Court that Section
13 of the Notaries Act, 1952 puts a mandate on the Court
of not taking any cognizance of the offence committed by
a Notary in exercise or purported exercise of powers
under the Notary Act, without any complaint in writing by
an Officer authorized by the Central Government or the
State Government who has been authorized by general or
special order to make such complaint. In this case, the
Charge-Sheet has been filed on the basis of the FIR which
has been registered. No complaint by Officer from the
Central Government or the State Government has been
R/CR.MA/20274/2019 JUDGMENT DATED: 09/06/2021
made for the Court to take cognizance against the
present applicant as a Notary.
11. The Notaries Act, 1952 came into force, with the
object to empower the Central and State Government to
appoint Notaries, not only for the limited purposes of the
negotiable Instruments Act, but generally for all
recognized notarial purposes and to regulate the
profession of such Notaries. The Central Government, for
the whole or any part of India and any State government,
for the whole or any part of the State, may appoint as
Notaries any legal practitioners or other persons who
possess such qualifications as may be prescribed. Section
4A is inserted by an amendment in regard to the State of
Gujarat. It makes special provision regarding registered
Notaries in Gujarat. Section 8 of the Notaries Act, 1952
lays down the functions of Notaries and Section 10 gives
the authority to the Government appointing any Notary
by order, to remove from the Register maintained by it
under Section 4 the name of the Notary; if is found, upon
inquiry in the prescribed manner, to be guilty of such
professional or other misconduct as, in the opinion of the
R/CR.MA/20274/2019 JUDGMENT DATED: 09/06/2021
Government, renders him unfit to practice as a Notary, or
if is found to be convicted for an offence involving moral
turpitude. Section 13 of the Act, read as a whole,
provides necessary protection to the Notary since the
Court becomes entitled to take cognizance of the offence
committed by a Notary in exercise or purported exercise
of his functions under this Act, only by complaint in
writing from Officer authorized by the Central
Government or a State Government. The character,
integrity, ability and competence of any person, applying
for appointment as a Notary is verified in accordance to
the Rules made by the Central Government which are
notified in the official gazette for the purpose of Notaries
Act.
12. As stated by Mr. Purohit, there is no criminal
antecedent against the present applicant, nor any
complaint has been lodged by the competent authority of
the State Government. There is no any complaint of moral
turpitude against the present applicant. The F.I.R., which
has been lodged in context of the Power of Attorney
executed and registered before the Notary is in
R/CR.MA/20274/2019 JUDGMENT DATED: 09/06/2021
accordance to the functions under the Notaries Act. The
complainant of impugned F.I.R. has no grievance against
the said execution of Power of Attorney and of the Sale
Deed executed by the Power of Attorney holder. The
function of a Notary includes an act to verify,
authenticate, certify or attest the execution of any
instrument.
13. In case of Joseph Salvaraj A. Vs. State of
Gujarat & Ors., reported in 2011 LawSuit (SC) 706, the
Apex Court has observed that when the Charge-Sheet has
been filed, the learned Judge concerned would still
examine the Charge-Sheet and the documents etc. for
existence or otherwise of the prima facie case against the
applicant.
13.1 The Apex Court in case of Anand Kumar
Mohatta & Anr. Vs. State (Govt. of NCT Of Delhi)
Department of Home And Anr., reported in 2018 LawSuit
(SC)1138, has held that if prosecution is malafide and
solely intended to harass the applicant, then the FIR and
the Charge-Sheet are liable to be quashed.
R/CR.MA/20274/2019 JUDGMENT DATED: 09/06/2021
13.2 In case of State of Haryana V. Bhajan Lal and
others, AIR 1992 SC 604, the Apex Court made the
following observations:-
"8.1. In the exercise of the extra-ordinary power under Article 226 or the inherent powers under Section 482 of the Code of Criminal Procedure, the following categories of cases are given 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, though it may not be possible to lay down any precise, clearly defined and sufficiently channelised and inflexible guide in myriad kinds of cases wherein such power should be exercised:
(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 investigation by police officers under Section 156(1) of the
R/CR.MA/20274/2019 JUDGMENT DATED: 09/06/2021
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 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 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;
R/CR.MA/20274/2019 JUDGMENT DATED: 09/06/2021
(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."
14. Here in this case, no cognizance can be taken
against the present applicant in terms of Section 13 of the
Notaries Act, 1952. It is apparent from the provisions of
Section 13 of the Notaries Act that if the offence is
committed by Notary while acting or purporting to act in
the discharge of his functions under the Act, a complaint
can be lodged only as provided under Section 13 of the
Act and the Court can take cognizance of such offence
only if the complaint is made in the manner laid down in
the Section. There is no allegation of any moral turpitude.
The co-accused, who are reported as father and sons have
already resolved their family disputes. The alleged
document of Power of Attorney has been affirmed and
accepted as genuine. The complainant has no grievance
of any allegation of its being forged. The prosecution
R/CR.MA/20274/2019 JUDGMENT DATED: 09/06/2021
appears to be malafide, it is solely with an intention to
harass the petitioner since the law does not permit
cognizance of offence without following prescribed
procedure against the Notary which is a condition
precedent. None could be permitted to browbeat the
Court proceedings with the weapon of harassment of
prosecution and the inherent power of the High Court
designed to achieve solitary purpose. The facts,
circumstances and the development in the case justifies
the quashing of the F.I.R., Charge-Sheet and the other
proceedings before the J.M.F.C. against the present
applicant. Hence, the Court is of the opinion that this is a
fit case where the inherent powers of the Court under
section 482 of the Cr.P.C. could be exercised in favour of
the applicant for securing the ends of justice.
15. In the result, the application is allowed. The
impugned First Information Report being FIR being C.R.
No.I-25 of 2019 dated 13.03.2019 registered with Adalaj
Police Station, Dist.: Gandhinagar, Charge-Sheet dated
29.06.2019 and Criminal Case No.5174 of 2019 pending
before the 2nd Additional Chief Judicial Magistrate,
R/CR.MA/20274/2019 JUDGMENT DATED: 09/06/2021
Gandhinagar and the proceedings, if any, initiated in
pursuance thereof are quashed and set aside qua the
present applicant. Rule is made absolute.
(GITA GOPI, J.) Pankaj
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!