Citation : 2026 Latest Caselaw 2530 Guj
Judgement Date : 21 April, 2026
NEUTRAL CITATION
R/CR.RA/296/2020 JUDGMENT DATED: 21/04/2026
undefined
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CRIMINAL REVISION APPLICATION (AGAINST ORDER PASSED BY
SUBORDINATE COURT) NO. 296 of 2020
FOR APPROVAL AND SIGNATURE:
HONOURABLE MR. JUSTICE HASMUKH D. SUTHAR
==========================================================
Approved for Reporting Yes No
√
==========================================================
PREMKUMAR RATANLAL DANGAR
Versus
STATE OF GUJARAT & ORS.
==========================================================
Appearance:
MR JEET Y RAJYAGURU(8039) for the Applicant(s) No. 1
MR RC KAKKAD(389) for the Respondent(s) No. 2,3,4,5
MR ROHAN RAVAL, APP for the Respondent(s) No. 1
==========================================================
CORAM:HONOURABLE MR. JUSTICE HASMUKH D. SUTHAR
Date : 21/04/2026
JUDGMENT
RULE. Learned APP and learned advocate Mr. R.C. Kakkad waive service of notice of Rule for and on behalf of respective respondents. With the consent of learned advocate appearing for the respective parties, present application is taken up for final hearing.
[1.0] By way of present revision application under Section 397 read with Section 401 of the Code of Criminal Procedure, 1973 (for short "CrPC"), the applicant has prayed for quashing and setting aside of the impugned order dated 03.10.2019 passed by the learned 5 th (Ad-hoc) Additional District & Special Judge, Gir Somnath at Veraval in Criminal Inquiry Case No.1/2019, whereby the learned Judge has dismissed the private complaint filed by the applicant against respondent Nos.2 to 5
NEUTRAL CITATION
R/CR.RA/296/2020 JUDGMENT DATED: 21/04/2026
undefined
- accused for the offences punishable under Sections 374, 420, 166 and 114 of the Indian Penal Code, 1860 (for short "IPC") as well as Sections 3(1)(h), 3(2)(vii) and 4 of the Scheduled Caste and Scheduled Tribes (Prevention of Atrocities) Act (for short "Atrocity Act").
[2.0] The brief facts of the case are as follows:
[2.1] It is the case of the applicant that the applicant is the President of Akhil Bhartiya Mazdoor Sangh (for short hereinafter referred to as "Union"), a union registered under applicable laws and the applicant is representing the cause of members of the said Union who essentially belong to Schedule Cast and are working under respondent Nos.2 to
5. The SC members of applicant Union are working under respondent Nos.2 to 5 in Class-IV cadre since about 20 to 25 years uninterruptedly and the work done by SC members of Union is permanent and perennial in nature. However, the respondent Nos.2 to 5 are neither giving them any benefits of long services nor paying the minimum wages as per the Minimum Wages Act. It is thus the case of the applicant that the respondent Nos.2 to 5 are exploiting them since last 20 to 25 years. It is further the case that denying the minimum wages to an employee is as good as forced labour work as contemplated under Article 23 of the Constitution of India.
[2.2] It is also the case that respondent Nos.2 to 5 unlawfully compelled the SC members of Union to work compulsorily against their will, which amounts to an offence punishable under Section 374 of IPC. It is also alleged that the respondent Nos.2 to 5 dishonestly induced the SC members of Union to regularize their services, pay adequate salary and other benefits of a regular employee however, even though the SC/ST members of Union are working under
NEUTRAL CITATION
R/CR.RA/296/2020 JUDGMENT DATED: 21/04/2026
undefined
respondent Nos.2 to 5 for about 20-25 years, the respondent Nos.2 to 5 have fraudulently neither given any benefits to their services nor paid the wages as per the Minimum Wages Act and on the contrary have exploited them for all these years and thus respondent Nos.2 to 5 have deceived/cheated the SC members of Union and thus have committed the offence punishable under Section 420 of the IPC. It is further alleged that respondent Nos.2 to 5 are public servants, who have knowingly disobeyed the provisions of Minimum Wages Act, Industrial Disputes Act and practiced unfair labour on the SC/ST members of Union and thereby have caused injury to the SC/ST members of Union which act amounts to commission of offence punishable under Sections 166 and 114 of the IPC.
[2.3] It is further alleged that respondent Nos.2 to 5 are not the members of Scheduled Caste or Scheduled Tribe though they made the SC/ST members of Union to do forced labour and begging work, other than compulsory service, which act on the part of respondent Nos.2 to 5 amounts to an offence under Section 3(1)(h) of the Atrocity Act. It is further alleged that respondent Nos.2 to 5 being Chief Officer, President, Member of Talala Nagar Palika and Sanitary Supervisor are public servants and yet, they have neglected their duties required to be performed by them under the law, which amounts to an offence under Section 4 of the Atrocity Act.
[2.4] Therefore, the applicant - Union on 04.01 2019, approached the respondent No.6 Police Station requesting to register an FIR against respondent Nos.2 to 5 for the offences punishable under Sections 374, 420, 166 and 114 of the IPC as well as Sections 3(1)(h) and 4 of the Atrocity Act. However, the police did not register the FIR. Therefore, on 18.1.2019, the applicant was constrained to file private
NEUTRAL CITATION
R/CR.RA/296/2020 JUDGMENT DATED: 21/04/2026
undefined
complaint against respondent Nos.2 to 5 before the learned Additional Chief JMFC, Talala and since the offences are both under IPC and Atrocities Act, the case was transferred to the Court of learned 5th (Ad-hoc) Additional District & Special Judge, Gir Somnath at Veraval and the case was registered as Criminal Inquiry Case No.1/2019.
[2.5] Thereafter, on 16.8.2019, the Deputy Police Officer, SC/ST Cell, Gir Somnath submitted a report that no offence is made out. Relying on the report dated 16.08.2019, the learned Special Judge dismissed the Criminal Inquiry Case No.1/2019. Hence, present petition is filed.
[3.0] Heard learned advocate Mr. Jeet Rajyaguru for the applicant, learned APP for respondent No.1 - State of Gujarat and learned advocate Mr. R.C. Kakkad for the respondent Nos.2 to 5 - accused.
[4.0] Learned advocate Mr. Jeet Rajyaguru appearing for the applicant has submitted that the impugned order is illegal, arbitrary, perverse, contrary to the facts and circumstances of the case and evidence on record and therefore, the private complaint given by the applicant is required to be allowed and appropriate action deserves to be taken against respondent Nos. 2 to 5 in accordance with law. He has further submitted that the learned Special Judge has erred in holding that no offence either under IPC or under the Atrocity Act is made out against the respondent Nos.2 to 5. In fact, looking to the facts and circumstances of the case, the learned Special Judge ought to have taken the cognizance upon the private complaint filed by the applicant. He has also submitted that the learned Special Judge has dismissed the complaint of the applicant essentially on the ground that looking to the documentary evidence produced on record there is
NEUTRAL CITATION
R/CR.RA/296/2020 JUDGMENT DATED: 21/04/2026
undefined
dispute between employee and employer with regard to wages and therefore the applicant may file appropriate proceedings before appropriate forum and the learned Special Judge has completely ignored the evidence on record which clearly establish commission of offences alleged against respondent Nos.2 to 5. Further, the learned Special Judge has erred in not considering the ratio laid down by the Hon'ble Supreme Court in the case of Peoples Union for Democratic Rights & Ors Vs. Union of India & Ors., delivered in Writ Petition No.8143 of 1981 as it squarely applies to the facts of the case on hand so far the forced labour and begging work taken by respondent Nos.2 to 5 from the SC/ST members of applicant Union is concerned and therefore also, the learned Special Judge erred in dismissing the complaint. Therefore, he has requested to allow the present application.
[5.0] Learned APP appearing for respondent - State of Gujarat and learned advocate Mr. R.C. Kakkad appearing for respondent Nos.2 to 5 have vehemently opposed the present application by submitting that the impugned order is just and proper and no error has been committed by the learned Special Judge in dismissing the complaint filed by the applicant. They have requested to dismiss the present application.
[6.0] Having heard the learned advocates appearing for the respective parties and perusing the record, it appears that the applicant - complainant preferred the complaint before the learned Additional Chief JMFC, Talala in the capacity of Union leader mainly on the ground that the respondent Nos.2 to 5 are office bearers of Talala Municipality while respondent No.6 is the Police Sub Inspector, Talala. The crux of the allegation against the respondents is that respondent
NEUTRAL CITATION
R/CR.RA/296/2020 JUDGMENT DATED: 21/04/2026
undefined
Nos.2 to 5 are office bearers of Talala Municipality and members of SC community were working as sweeper on daily wage basis with Talala Municipality, which was paying them wages at the rate of Rs.4688/- per month which is less than minimum wages as the sweeper employees of Talala Municipality joined the Union headed by present applicant, who approached the authority and made a demand on behalf of the daily wagers to pay atleast minimum wages. At that time, respondent No.2 being the Chief Officer assured the daily wagers that their demand would be placed before the Managing Committee which will take the decision. Keeping grudge of the said agitation/protest, respondent Nos.3 to 5 went to their respective wards and administered threat to the daily wagers / sweepers by stating that they should not join the Union and shall leave the Union otherwise they will have to face dire consequences and thereafter, illegally the daily wagers were removed out of work and in this regard, making false allegations, show-cause notice was issued to which the employees / daily wagers had also replied and thereby the office bearers - respondent Nos.2 to 5 have committed the offence by removing the said employees though fully aware of the fact that the daily wagers belong to SC community and though they were working since long in Municipality as daily wagers, they were removed illegally and thereby they have committed offence under Sections 3(1)(h) and 3(2)(vii) of the Atrocity Act and sections 374, 420, 166 and 114 of the IPC and also committed breach of Articles 14, 16, 21 and 23 of the Constitution of India. Therefore, the daily wagers authorised the Union leader to file complaint on their behalf. Prior to lodging the complaint, the applicant approached the respondent No.6 - PSI with all documentary evidences but the PSI denied to register the complaint because of which the applicant was constrained to file the private complaint. After receiving the report from the authority,
NEUTRAL CITATION
R/CR.RA/296/2020 JUDGMENT DATED: 21/04/2026
undefined
learned Special Judge come to the conclusion that no any offence much less offence under Section 3(1)(h) and 3(2)(vii) of the Atrocity Act is made out.
[6.1] Sections 3(1)(h) and 3(2)(vii) of the Atrocity Act read as under:
"3. Punishments for offences of atrocities.--
(1) Whoever, not being a member of a Scheduled Caste or a Scheduled Tribe,--
(h) makes a member of a Scheduled Caste or a Scheduled Tribe to do "beggar" or other forms of forced or bonded labour other than any compulsory service for public purposes imposed by the Government;
(2) Whoever, not being a member of a Scheduled Caste or a Scheduled Tribe,--
being a public servant, commits any offence under this section, shall be punishable with imprisonment for a term which shall not be less than one year but which may extend to the punishment provided for that offence."
A bare perusal of the aforesaid provisions clearly reveal that merely because daily wagers belong to SC or ST community itself does not make any difference whether the offence under Section 3(1)(h) of the Atrocity Act is made out or not. In absence of any evidence to show that the daily wagers were forced or bonded labour other than any compulsory services as they were engaged as sweeper for public purpose as the Municipality is working as a public institution and as a sweeper.
[6.2] Respondents have never compelled the daily wagers for forced labour or treated them as bonded labour and no such allegation is also levelled prior to filing of impugned complaint by the applicant. Merely they joined the Union is not a ground to hold that they were bonded
NEUTRAL CITATION
R/CR.RA/296/2020 JUDGMENT DATED: 21/04/2026
undefined
labour and were not paid any minimum wages or sufficient wage in absence of any allegation of exploitation or otherwise abuse or insult of caste merely because they belong to SC community, no offence is made out under Section 3(1)(h) of the Atrocity Act and question does not arise to invoke section 3(2)(vii) of the Atrocity Act against respondent Nos.2 to 5 being public servants and therefore, the learned Special Judge has not committed any error in dismissing the complaint in absence of any such material or intention of respondent authority or office bearers.
[6.3] Further, so far as section 4 of the Atrocity Act is concerned, no any offence is made out under the said section and no negligence found on the part of respondent No.6 - PSI as he was performing his duty and therefore, no offence is made out against respondent No.6 and without any permission of competent authority under Section 161 of the Gujarat Police Act, question does not arise to initiate any proceeding. Upto that extent, the learned Special Judge has not committed any error.
[6.4] Now, so far as offence under Section 374 of the IPC is concerned, no any evidence is brought on record, which shows that respondent No.5 has committed any offence and unlawfully compelled the daily wagers to engage in labour work against their will. Herein, daily wagers had voluntarily joined and performed their duty with Municipality and no any unlawful act or compulsion has been imposed on the part of respondent No.5 and hence, no offence under Section 374 of the IPC is made out in absence of any such allegation or evidence.
[6.5] So far as offence under Section 420 of the IPC is concerned, there is not an iota of evidence qua dishonesty or intention of
NEUTRAL CITATION
R/CR.RA/296/2020 JUDGMENT DATED: 21/04/2026
undefined
cheating since inception and hence, no any offence under Section 420 of the IPC is made out. So far as section 166 of the IPC is concerned, there is not an iota of evidence which shows that public servant has disobeyed law with intent to cause any injury to any person. Hence, no any offence under Section 166 of the IPC is also made out in absence of any mens rea or any such evidence. Hence, learned Special Judge has not committed any error in dismissing the complaint filed by the applicant.
[7.0] Even if for the sake of argument it is accepted that the respondents being statutory body or otherwise failed to comply with the mandatory provisions and had not paid the daily wagers of Talala Municipality as per the government notification then also, it would fall under the breach of Minimum Wages Act, 1948 and under the said Act, in case of default on the part of any authority, a separate mechanism is provided and being a Union leader, the applicant might be aware of the provisions under the Minimum Wages Act and other labour legislation and such authority is given to appropriate government by way of notification and Labour Commissioner has a right to inquire into such type of offences and penalities for certain offences are provided and if we accept for the sake of argument that the said allegation of not paying the minimum wages as per the Government Notification then said offence falls under Section 22(a) of the Minimum Wages Act, 1948 but question does not arise to file any proceeding under the IPC or the Atrocity Act.
[7.1] Even, as per the provision under Section 22(b) of the Minimum Wages Act, for taking the cognizance, a written complaint by the competent authority or appropriate government authorized officer is must. Herein, the complainant having no such authority or no such
NEUTRAL CITATION
R/CR.RA/296/2020 JUDGMENT DATED: 21/04/2026
undefined
power. Prima facie, it appears that filing of such complaint is nothing but arm-twisting exercise and without authority complaint is filed before the wrong forum. Even if for the sake of argument it is accepted that there is any breach of fundamental rights enshrined under the Constitution of India then also, the remedy is available under the writ jurisdiction but question does not arise to file any proceeding that too by giving cloak of criminality to civil dispute. Hence, considering peculiar facts of the case, this Court is of considered view that the learned Special Judge has not committed any error and considering the scope of revisional jurisdiction, no case for interference is made out.
[8.0] The revisional jurisdiction can be exercised where there is a palpable error or non-compliance with the provision of law and where decision is completely erroneous and where the judicial discretion is exercised arbitrarily. Herein, if we examine the reasons assigned by the learned Special Judge, it appears that learned Special Judge has already appreciated the facts and finding of fact not to be upset unless it is found perverse and finding of fact not to be substituted keeping in mind the ratio of Hon'ble Supreme Court in the case of Amit Kapoor vs. Ramesh Chander & Anr. reported in (2012)9 SCC 460 as no perversity is found in the reasons assigned by the learned Special Judge and hence also, no interference at the hands of this Court in exercise of revisional jurisdiction is required.
[8.1] It would be appropriate to refer to the decision of the Hon'ble Supreme Court in the case of Malkeet Singh Gill vs. State of Chhatisgarh reported in (2022)8 SCC 204 wherein the Hon'ble Supreme Court held that section 397/401 CrPC vests jurisdiction for the purpose of satisfying itself or himself as to the correctness,
NEUTRAL CITATION
R/CR.RA/296/2020 JUDGMENT DATED: 21/04/2026
undefined
legality or propriety of any finding, sentence or order, recorded or passed, and as to the regularity of any proceedings of such inferior court. The object of the provision is to set right a patent defect or an error of jurisdiction of law. There has to be well-founded error which is to be determined on the merits of individual case. It is also well settled that while considering the same, the Revisional Court does not dwell at length upon the facts and evidence of the case to reverse those findings. It is a settled legal proposition that if the Court below has recorded the finding of fact, the question of re-appreciation of evidence by this Court in exercise of revisional jurisdiction does not arise unless it is found to be totally perverse.
[9.0] In wake of aforesaid conspectus, present revision application fails and stands dismissed. Rule is hereby discharged.
Sd/-
(HASMUKH D. SUTHAR, J.) Ajay
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!