Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mr D B Gangaiah vs State Of Karnataka
2025 Latest Caselaw 4500 Kant

Citation : 2025 Latest Caselaw 4500 Kant
Judgement Date : 28 February, 2025

Karnataka High Court

Mr D B Gangaiah vs State Of Karnataka on 28 February, 2025

Author: H.P.Sandesh
Bench: H.P.Sandesh
                            1



       IN THE HIGH COURT OF KARNATAKA AT BENGALURU

         DATED THIS THE 28TH DAY OF FEBRUARY, 2025    R
                          BEFORE

           THE HON'BLE MR. JUSTICE H.P. SANDESH

           WRIT PETITION NO.1169/2020 (GM-RES)
                           C/W.
           WRIT PETITION NO.12285/2023 (GM-RES)
           WRIT PETITION NO.26891/2023 (GM-RES)

IN WRIT PETITION NO.1169/2020:

BETWEEN:

MR. D.B. GANGAIAH
S/O LATE BYLAIAH
AGED ABOUT 49 YEARS,
R/AT DIBBURU,
WARD NO.6, DIBBURU POST
NEXT TO ASTALAKSHMI TEMPLE
OKKEDE ROAD
TUMAKURU-572 102.                           ... PETITIONER

           (BY SRI. RAVISHANKAR A., ADVOCATE FOR
              SMT. KOKESHWARI H C, ADVOCATE)
AND:

1.     STATE OF KARNATAKA
       BY KARNATAKA LOKAYUKTHA POLICE
       MULTI STORIED BUILDING
       DR. B.R.AMBEDKAR VEEDHI
       BENGALURU-560 001
       REP. BY SPECIAL PUBLIC PROSECUTOR

2.     THE COMMISSIONER
       DEPARTMENT OF SURVEY SETTLEMENT
                                2



     AND LAND RECORDS,
     K.R.CIRCLE
     BENGALURU-560 001.

3.   MRS. S. BHASKARAN
     S/O S. SRINIVASAN
     AGE: MAJOR
     R/AT NO.453, 5TH CROSS,
     1ST MAIN ROAD
     PANCHASHEELA NAGAR
     MUDALAPALYA
     BENGALURU-560 072.                ... RESPONDENTS

          (BY SRI. B.B.PATIL, ADVOCATE FOR R1;
        SRI. GOPALAKRISHNA SOODI, AGA FOR R2;
                       R3 - SERVED)

     THIS WRIT PETITION IS FILED UNDER ARTICLE 226 OF
THE CONSTITUTION OF INDIA READ WITH SECTION 482 OF THE
CODE OF CRIMINAL PROCEDURE, 1973 PRAYING TO QUASH
THE FIR DATED 15.09.2018 CRIME NO.22/2018 AND THE
COMPLAINT DATED 23.08.2016 REGISTERED BY THE R-1 FOR
OFFENCE PUNISHABLE UNDER SECTION 13(1)(c) AND 13(2) OF
THE PREVENTION OF CORRUPTION ACT, 1988 PENDING IN THE
COURT OF THE 23RD ADDITIONAL CITY CIVIL AND SESSIONS
JUDGE, BENGLAURU VIDE ANNEXURE-A AND B RESPECTIVELY
AND TO SET ASIDE THE ORDER DATED 14.08.2018 PASSED
BYTHE R-2 VIDE ANNEXURE-C AND ETC.,

IN WRIT PETITION NO.12285/2023:

BETWEEN:

SRI. V. SHANKAR
S/O LATE R. VENKATARAMAIAH
AGED ABOUT 68 YEARS
RETIRED DEPUTY COMMISSIONER
BENGALURU URBAN DISTRICT,
NO.331, 23RD CROSS,
                               3



JAYANAGAR 6TH BLOCK,
BENGALURU - 560 011.                            ... PETITIONER

               (BY SRI. NAGARAJ D., ADVOCATE)
AND:

1.     THE STATE OF KARNATAKA
       REP. BY ITS PRINCIPAL SECRETARY
       DEPARTMENT OF PERSONNEL AND
       ADMINISTRATIVE REFORMS (SERVICE-1)
       VIDHANA SOUDHA,
       VIDHANA VEEDHI
       BENGALURU - 560 001.

2.     ADDITIONAL DIRECTOR GENERAL
       OF POLICE (POLICE WING)
       KARNATAKA LOKAYUKTHA
       M.S. BUILDING
       DR. AMBEDKAR VEEDHI
       BENGALURU - 560 001.

3.     S. BHASKARAN
       S/O S. SRINIVASAN
       AGED ABOUT 50 YEARS
       NO.453, 5TH CROOS, 1ST MAIN
       PANCHASHEELANAGAR
       MUDALAPALYA
       BENGALURU - 560 072.                 ... RESPONDENTS

            (BY SRI. B.B.PATIL, ADVOCATE FOR R2;
          SRI. GOPALAKRISHNA SOODI, AGA FOR R1;
                         R3 - SERVED)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND
227 OF THE CONSTITUTION OF INDIA READ WITH SECTION 482
OF THE CODE OF CRIMINAL PROCEDURE, PRAYING TO
QUASHING THE GOVERNMENT ORDER BEARING NO.DPAR 218
SAS 2020 BENGALURU DATED 05.07.2022 VIDE ANNEXURE-A
ISSUED BY THE R-1 AND ETC.
                              4




IN WRIT PETITION NO.26891/2023:

BETWEEN:

SRI. K. JAYAPRAKASH
S/O LATE N. KEMPAIAH
AGED ABOUT 56 YEARS
R/AT NO.171
16TH CROSS, 2ND BLOCK
RABINDRANATH TAGORE NAGAR
BENGALURU-560 032
PRESENTLY WORKING AS
JOINT DIRECTOR OF
LAND RECORDS, K.G.CIRCLE,
BENGALURU - 560 001.
                                              ... PETITIONER

               (BY SRI NAGARAJ D, ADVOCATE)
AND:

1.     STATE OF KARNATAKA
       REP. BY ITS PRINCIPAL SECRETARY
       DEPARTMENT OF REVENUE
       M.S.BUILDING
       DR. AMBEDKAR VEEDHI
       BENGALURU - 560 001.

2.     KARNATAKA LOKAYUKTHA
       REP. BY ITS DIRECTOR
       (EARLIER ANTI CORRUPTION BUREAU)
       M.S.BUILDING
       BENGALURU URBAN POLICE STATION
       NO.49, KHANIJA BHAVAN
       RACE COURSE ROAD
       BENGALURU-560 001.

3.     SRI. S. BASKARAN
       NO.453, 5TH CROSS
                                5



      1ST MAIN ROAD
      PANCHASHEELA NAGAR
      MUDALAPALYA
      BENGALURU-560 001.
                                              ... RESPONDENTS


         (BY SRI. GOPALAKRISHNA SOODI, AGA FOR R1
               VIDE ORDER DATED 20.12.2023;
              SRI. B.B.PATIL, ADVOCATE FOR R2;
                         R3 - SERVED)


      THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND
227 OF THE CONSTITUTION OF INDIA READ WITH SECTION 482
OF THE CODE OF CRIMINAL PROCEDURE, PRAYING TO QUASH
THE GOVERNEMNT ORDER NO.KOM.E.06 BHOO.DHA.SE(1)/2021
DATED    19.03.2022,   ACCORDING     PROSECUTION     SANCTION
UNDER SECTION 19(1)(b) OF PREVENTION OF CORRUPTION
ACT, 1988 TO PROSECUTE THE PETITIONER BEFORE THE
COMPETENT COURT VIDE ANNEXURE-A, AND GOVERNMENT
ORDER NO.KOM.E.06 BHOO.DHA.SE(1)/2021 DATED 18.04.2022
REVISING THE ORDER DATED 19.03.2022 VIDE ANNEXURE-B,
ISSUED BY THE 1ST RESPONDENT AND ETC.


      THESE PETITIONS HAVING BEEN HEARD AND RESERVED
FOR   ORDERS    ON     04.02.2025.   THIS   DAY,   THE   COURT
PRONOUNCED THE FOLLOWING:



CORAM:    HON'BLE MR. JUSTICE H.P.SANDESH
                                 6



                          CAV ORDER


      The W.P.No.1169/2020 is filed by the petitioner/accused

No.2 praying this Court to quash the FIR dated 15.09.2018 in

Cr.No.22/2018 and the complaint dated 23.08.2016 registered

by respondent No.1 for the offence punishable under Section

13(1)(c) and 13(2) of the Prevention of Corruption Act, 1988 (for

short 'PC Act') vide Annexure- A and B respectively and to issue

a writ in the nature of certiorari or any other writ setting aside

the order dated 14.08.2018 passed by respondent No.2 vide

Annexure-C.


      2.    The    W.P.No.12285/2023       is   filed   by    the

petitioner/accused No.8 praying this Court to issue a writ, order

or direction in the nature of certiorari or any other appropriate

writ, quashing the Government Order bearing No.DPAR 218 SAS

2020 Bangalore, dated 05.07.2022 vide Annexure-A issued by

respondent No.1 and quash the FIR in Cr.No.22/2018 registered

by respondent No.2 for the offences punishable under Sections

13(1)(c) read with 13(2) of PC Act and under Section 34, 120B

of IPC vide Annexure-B and the same is also got amended
                                 7



praying this Court to quash the entire charge sheet filed by the

respondent police in Cr.No.22/2018 for the offences punishable

under Sections 13(1((c), 8, 12 read with Section 13(2) of PC Act

and under Sections 120B, 417, 420 and 471 read with Section

34 if IPC vide Annexure-L.


      3.    The    W.P.No.26891/2023       is   filed   by    the

petitioner/accused No.10 praying this Court to issue a writ, order

or direction in the nature of certiorari quashing the Government

Order No.KOM.E.06 BHOO.DHA.SE (1)/2021 dated 19.03.2022,

according prosecution sanction under Section 19(1)(b) of PC Act

to prosecute the petitioner before the competent Court vide

Annexure-A and Government Order No.KOM.E.06.BHOO.DHA.SE

(1)/2021 Dated 18.04.2022 revising the Order dated 19.03.2022

vide Annexure-B issued by respondent No.1 and to quash the

complaint dated 23.08.2016 and FIR in Cr.No.22/2018 of

respondent No.2 under Section 13(1)(c) read with Section 13(2)

of PC Act and Section 120B     read with Section 34 of IPC vide

Annexure-C & D.
                                      8



      4.     The factual matrix of the case of the prosecution is

that one Sri S Bhaskaran has filed a complaint before the ACB on

23.08.2016       and   now,    the   investigation   is   transferred   to

respondent No.2 wherein an allegation is made that land scam

involving more than 66 acres of Government land pertaining to

Sy.No.29 of Ramanayakanahalli village, Sarjapura hobli, Anekal

taluk, Bengaluru Rural District. Based on the complaint, ACB

police have registered the FIR and statement of the complainant

was recorded on 15.09.2018. Several allegations are made in

the complaint to the extent of 74.36 acres of land and but later

on   he    has    restricted   himself    to   the   land    granted    to

Ramakrishnaiah S/o Ramaiah to the extent of two acres.

Immediately after the registration of the case, sanction was

obtained from the concerned department in respect of concerned

officials and charge sheet is also filed and in all the petitions,

prayer is sought for quashing of FIR, charge sheet and sanction.

While filing charge sheet, subsequent to the investigation, both

the offences i.e., the offences punishable under Section PC Act

as well as IPC offences were invoked.
                                     9



      5.      The gist of the complaint of the complainant that the

petitioner in W.P.No.1169/2020 is working as a Surveyor and

one Mr. Arvind Jadhav, Chief Secretary to the Government along

with the Deputy Commissioner, Assistant Commissioner and

Tahsildar of Anekal Taluk have misused their official powers by

creating fake land documents in respect of land bearing

Sy.No.29 of Ramanayakanahalli village, Sarjapura Hobli, Anekal

Taluk, Bengaluru Rural District and they caused loss amounting

to crores of rupees to the State exchequer by doing phodi and

durasthi of Government land in violation of rules and regulations.

Hence, the case has been registered at the first instance by ACB

and   taken     up   the    investigation.   During      the   course   of

investigation, when this Court found non-inclusion of other

officers who had indulged in such act, given direction to conduct

the proper investigation and hence, the other petitioners have

also arrayed as accused and after obtaining sanction, filed the

charge sheet against these petitioners.


      6.      The    main    contention      for   the    petitioner    in

W.P.No.1169/2020 is that his name was not there in the
                                 10



complaint but falsely implicated this petitioner as an accused

based on only allegation that certain officials have misused their

official powers and created fake land documents and caused loss

to the State exchequer. The permission granted by respondent

No.2 vide Annexure-C is against the principles of natural justice

when the petitioner was not given an opportunity of hearing or

given any notice to the petitioner before passing the said order.

Hence, the very registration of the case against him is bad in

law. It is also contended that FIR is registered belatedly i.e., on

14.08.2018, after a lapse of more than two years of complaint.

It is also contend that on bare perusal of the complaint and FIR,

would clearly show that the allegations in the complaint does not

meet any of the ingredients of the offences as mentioned in the

provisions of the PC Act and the complaint is fake since it does

not disclose contents of specific ingredients of Section 13(1)(c)

and 13(2) of PC Act. Hence, prayed the Court to quash the FIR.


      7.    The counsel during his arguments would vehemently

contend that the allegation of Survey Superintendent changing

of Sy.No.29 into Sy.No.121 of Government land is not based on
                                 11



any materials. The counsel also would vehemently contend that

this petitioner has not made any wrong while discharging his

duties. The counsel also would vehemently contend that there is

no documents to show that Sy.No.121 is a Government land.

The counsel also would vehemently contend that while giving the

sanction, not considered this fact and there are no materials to

show that there is a grant of sanction.


      8.     The counsel also in support of his arguments relied

upon the judgment reported in (1997) 7 SCC 622 in the case of

MANUSUKHLAL         VITHALDAS        CHOUHAN       vs    STATE    OF

GUJARAT and brought to notice of this Court paragraph 17

wherein discussion was made with regard to the grant of

sanction is not an ideal formality or an acrimonious exercise but

a solemn and frivolous prosecutions.            The counsel would

vehemently contend that the validity of the sanction would,

therefore,   depend   upon   the     material   placed   before   the

sanctioning authority and the fact that all the relevant facts,

material and evidence have been considered by the sanctioning

authority. Consideration implies application of mind as observed
                                12



in paragraph 18 of the judgment and the order of sanction must

ex facie disclose that the sanctioning authority had considered

the evidence and other material placed before it. This fact can

also be established by extrinsic evidence by placing the relevant

material before the Court to show that all relevant facts were

considered by the sanctioning authority.      The counsel also

brought to notice of this Court paragraph 19 wherein also

discussion was made with regard to the validity of sanction

depends on the application of mind by the sanctioning authority

to the facts of the case as also the material and evidence

collected during investigation, it necessarily follows that the

sanctioning authority has to apply its own independent mind for

the generation of genuine satisfaction whether prosecution has

to be sanctioned or not.


     9.    The counsel also relied upon the judgment of this

Court passed in W.P.No.200356/2021 dated 26.03.2021 and

brought to notice of this Court paragraph 18 wherein discussion

was made with regard to Section 17A casts an obligation of

application of mind on the part of the Competent Authority in
                                  13



three situations that is no officer shall conduct any enquiry or

inquiry or investigation without previous approval and also

brought to notice of this Court paragraph 19 wherein observation

is made that it must contain the reasons, as recording of reasons

in an order is the only way that one can construe such

application of mind.


      10.     The      learned   counsel      for     petitioner        in

W.P.No.12285/2023        would   vehemently     contend        that   this

petitioner has retired as Deputy Commissioner of Bengaluru

Urban District after serving as such for more than 4½ years and

now, for the official acts done in the year 2016, as a Deputy

Commissioner granted prior approval for conducting single

person phodi, the respondent No.1 has issued prior sanction for

prosecution of the petitioner under Section 197 of Cr.P.C for the

offences punishable under Section 109, 120B read with Section

34 of IPC on the allegation that the petitioner has colluded with

accused No.5 i.e., Tarabai Maruthi Rao Jadhav, who is the

mother of Sri Aravind Jadahv, Chief Secretary, illegally to grab

two   acres    of   land    belonging   to   the    original     grantee
                                  14



Ramakrishnaiah S/o Ramaiah and the impugned order dated

05.07.2022 is highly illegal, arbitrary and without application of

mind.         It is contended that Lokayuktha      police have no

jurisdiction to conduct investigation in the matter in as much as

the original grantee Ramakrishnaiah S/o Ramaiah if at all

aggrieved, he would have challenged the phodi proceedings in

the appeal before the appellate authority and the very initiation

of proceedings by the complainant who is the third party has no

locus to file the complaint against the petitioner. If prosecution is

initiated against the Government official, on vexatious allegation,

it would definitely result in great hardship and embarrassment.



        11.    The counsel also in support of his arguments would

vehemently contend that there was no any grant of land and

there was no any order for conducting phodi work in favour of

Tarabai Maruthi Rao Jadhav and also not phoded in the name of

said Tarabai and only prior approval was given.         The counsel

would vehemently contend that there was a reference by

Assistant Commissioner for phodi work vide reference dated

22.01.2016 and the other petitioner referred the same by
                                 15



approving the same on 22.03.2016 and phodi was done on

16.04.2016.   The counsel also would vehemently contend that

FIR was registered after two years and charge sheet was filed on

18.04.2022.   This petitioner retired on 29.06.2019 and he has

been arrayed as accused after three years.       The counsel also

would vehemently contend that the Government also taken the

RC report regarding the acts done by them and given clean chit

and the said report cannot be brushed aside. The counsel also

would vehemently contend that there was some lapses but no

material is placed to register criminal case and no criminality is

found. The Government land is granted and not caused any loss

to the State exchequer.     The counsel also would vehemently

contend that it will not attract Section 192A of Land Reforms Act.

The counsel would vehemently contend that no sanction was

granted in respect of former Chief Secretary in whose favour

allegedly allegation is made that he got the benefit.


      12.   In W.P.No.26891/2023, the learned counsel for the

petitioner would vehemently contend that the petitioner was the

Joint Director of Land Records and working in the Survey
                                    16



Department and served for more than 25 years with an

unblemished record. It is contended in the petition that the very

allegation in the complaint that 8.3 acres of land has been

granted to one Smt.Tarabai Maruthi Rao Jadhav, the mother of

the then Chief Secretary and others have staked claim 66 acres

of Government land in Sy.No.29 and the same is not correct. No

land in Sy.No.29 was granted to said Tarabai and entire land has

been granted to 55 persons since from 1969 to 1978.                      The

complainant has not verified the factual aspects while making

the allegation. It is contended that the complainant has no locus

standi to file such a bald complaint and hence, this is a clear

case of abuse of process and it is a futile exercise and hence, the

impugned      order    issued    by     respondent        No.1    according

prosecution sanction to prosecute the petitioner is liable to be

quashed.     There    is   no   whisper   about    any      corruption    or

extraneous consideration against this petitioner.             Even in the

impugned order dated 19.03.2022 vide Annexure-A, respondent

No.1 has not made any specific allegation as to any corruption or

extraneous     consideration.     The     report     of     the    Regional
                                   17



Commissioner says that there are no lapses on the part of any of

the officials including the petitioner.


      13.   Admittedly, 2 acres of land in Sy.No.29 has been

granted to Ramakrishnaiah S/o Ramaiah in the year 1978 and

now phodi has been conducted and steps have been taken to

build the missing records as well as to conduct the phodi and

durasthi in the year 2013 itself and it cannot be said that phodi

now conducted.      It is contended that accused No.5 - Tarabai

Maruthi Rao Jadhav, in fact, has purchased 13 acre 20 guntas of

land in the year 2002 itself from eight persons under eight

separate sale deeds.      When she has purchased 13 acres 20

guntas under various sale deeds, she is entitled to get the phodi

and durasthi and same was in fact under process from 2013

itself not in the year 2016. The petitioner as a counter signing

authority, has verified the entire proposal submitted before the

Tahsildar and Assistant Commissioner and placed the records

before the Deputy Commissioner for his prior approval for

conducting phodi and after his approval, phodi has been

conducted. If any person aggrieved, they can file an appeal and
                               18



respondent No.1 while issuing the impugned order has not

applied his mind while giving the sanction. The counsel for the

petitioner in his argument would vehemently contend that

Annexure-A and B are in favour of the petitioner and original

owner has not raised any objection.    The counsel also would

vehemently contend that while giving the sanction, not applied

his mind.


       14.   The counsel in support of his arguments referred

several judgments and vehemently contend that it is nothing but

an abuse of process. Though he relied upon several judgments,

mainly relies upon the judgment reported in (2020) 9 SCC 363

in the case of ASHOO SURENDRANATH TEWARI vs DEPUTY

SUPERINTENDENT OF POLICE, EOW, CBI AND ANOTHER

and referring this judgment the counsel would vehemently

contend that criminal prosecution on same set of facts and

circumstances, cannot be allowed to continue, on underlying

principle of higher standard of proof in criminal cases, no

sanction ought to be accorded and no offence under IPC made

out.   The counsel also brought to notice of this Court the
                                      19



discussion made in paragraphs 8 and 12 of the judgment

wherein several judgments are discussed and therefore, the

yardstick would be to judge as to whether the allegation in the

adjudication      proceedings   as    well   as   the   proceeding    for

prosecution is identical and the exoneration of the person

concerned in the adjudication proceedings is on merits. In case it

is found on merit that there is no contravention of the provisions

of the Act in the adjudication proceedings, the trial of the person

concerned shall be an abuse of the process of the Court.


      15.       The learned counsel for the petitioner also relied

upon the judgment reported in (1999) 7 SCC 409 in the case of

ZUNJARRAO BHIKAJI NAGARKAR vs UNION OF INDIA

AND OTHERS and brought to notice of this Court paragraph 41

wherein discussion was made with regard to the record in the

present case does not show if the disciplinary authority had any

information within its possession from where it could form an

opinion that the appellant showed "favour" to the assessee by

not imposing the penalty.       He may have wrongly exercised his

jurisdiction.    But that wrong can be corrected in appeal.          That
                                  20



cannot always form a basis for initiating disciplinary proceedings

against an officer while he is acting as a quasi-judicial authority.

It must be kept in mind that being a quasi-judicial authority, he

is always subject to judicial supervision in appeal. The counsel

also brought to notice of this Court paragraph 43 wherein an

observation is made that if every error or law were to constitute

a charge of misconduct, it would impinge upon the independent

functioning of quasi-judicial officers like the appellant. Since in

sum and substance misconduct is sought to be inferred by the

appellant having committed an error of law, the charge-sheet on

the face of it does not proceed on any legal premise rendering it

liable to be quashed. The charge-sheet, if sustained, will thus

impinge upon the confidence and independent functioning of a

quasi-judicial authority.


        16.   The counsel also relied upon the judgment of this

Court         passed        in   Crl.P.No.7373/2020            c/w

W.P.No.11408/2020 decided on 08.03.2021 and brought to

notice of this Court paragraph 8 wherein an observation is made

with regard to locus-standi and no specific allegation against
                                 21



these petitioners also when they have undertaken the work in

view of the contract between the owner and the developer and

false allegation is also made against the Village Accountant and

exercised the power under Section 482 of Cr.P.C.


        17.   The counsel also relied upon the judgment of the

Apex Court reported in (1989) 1 SCC 321 in the case of STATE

OF PUNJAB vs KAILASH NATH and the counsel brought to

notice of this Court paragraph 21 wherein discussion was made

with regard to the first information report in this case was lodged

on August 27, 1985, that is, after about six years of the accrual

of the cause of action or taking place of the events which took

place in 1979 and after about three years even from 31.10.1982

when the respondent retired from service. The counsel referring

this judgment would vehemently contend that the petitioner was

retired in the year 2019 itself and proceedings initiated against

him after three years.


        18.   The counsel also relied upon the judgment of this

Court    reported   in   LAWS(KAR)-2019-12-238        decided   on

19.12.2019 in the case of S V NANDARAJU vs KARNATAKA
                                    22



LOKAYUKTHA POLICE and brought to notice of this Court

paragraph 21 wherein also judgment of KAILASH NATH

referred supra was referred wherein discussed with regard to the

delay in initiating the proceedings.


      19.    Per contra, the counsel for the Lokayuktha would

vehemently contend that this Court cannot look into the material

on record in a petition filed under Section 482 of Cr.P.C when

the said materials are considered while giving permission to

proceed     against   the   petitioner   in   W.P.No.1169/2020.   The

counsel also brought to notice of this Court Annexure-C wherein

sanction was given in favour of the petitioners along with other

officials of the very same department of survey and specific

consideration was made that when the property belongs to one

Ramakrishnaiah s/o Ramaiah which was allotted in his favour in

Sy.No.29, instead of Sy.No.29, Government land of Sy.No.121

was shown as Sy.No.29 and forwarded the same confirming in

the name of original allottee and signed the Aakarband and

phodi sketch, thereby misused the official powers. Annexure-C is

very specific regarding misusing of their official powers. In the
                                   23



complaint also specific allegations are made and same was not

controverted and hence, this Court cannot go into the evidence

while considering the petition filed under Section 482 of Cr.P.C.


      20.   The counsel also brought to notice of this Court the

statement of objections filed wherein also specifically reiterated

with regard to misusing of powers by these petitioners while and

taken note of material available on record and involvement of

these petitioners is evident from the reading of sanction order

which reflects that one of these petitioner has signed the

Aakarband register and phodi sketch in the absence of any

application given by the applicant and only based on the entry

found in the pahani, phodi work was commenced and hence, this

is a clear case of misusing of official powers.


      21.   The   counsel   for   the   respondent   in   respect   of

W.P.No.12285/2023 would vehemently contend that statement

of objections is filed and brought to notice of this Court

Annexure-R1 to R3 that is copy of complaint, copy of the charge

sheet and copy of the additional charge sheet and also brought

to notice of this Court that the petitioner in this petition was
                                   24



worked as Deputy Commissioner, Bengaluru Urban District at the

time of filing of complaint. The counsel also brought to notice of

this Court paragraph 8 of the objection statement wherein it is

contend that land in Sy.No.29 measuring 2 acres was granted to

one Ramakrishnaiah S/o Ramaiah in the year 1978 but a

fictitious   person   who    claims    to   be   in   the   same   name

Ramakrishnaiah S/o Basappa sold the property in favour of

Tarabai who is arrayed as accused No.5 and she is the mother of

then Chief Secretary.       It is also contend that original grantee

filed an appeal under Section 136(2) of the Karnataka Land

Revenue Act, 1964 and the same was allowed wherein also

Tahsildar, Anekal and Tarabai and the Ramakrishnaiah S/o

Basappa were the parties and the said order also challenged.

The very order was challenged and Assistant Commissioner

passed an order stating that based on the thumb impression and

age on the voter ID does not match with Ramakrishnaiah S/o

Ramaiah, the original grantee and set aside the order dated

20.07.2011 passed by the Tahsildar and said Ramakrishnaiah

S/o Basappa was not holding any title.
                               25



     22.   It is also contend that Tarabai - accused No.5 and

Ramakrsihanaiah   S/o   Basappa    have   filed   revision   petition

bearing    No.114/2010-11     before      the     Special    Deputy

Commissioner, Bangalore Urban District and the Special Deputy

Commissioner justified the order of the Assistant Commissioner

order dated 30.04.2010 and dismissed the revision petition on

20.07.2011. In the meanwhile, Government issued a circular on

23.11.2010. As per the circular, the Deputy Commissioners are

empowered to grant prior approval for conducting single person

phodi and said phodi has been conducted in respect of the land

belongs to Ramakrishnaiah S/o Ramaiah, nevertheless, in

respect of Ramakrishnaiah S/o Basappa @ Ramaiah.                 The

petitioner accorded the sanction to conduct single person phodi

process in favour of Tarabai - accused No.5 and the same is in

violation of procedure laid down by the survey department and

allotted new Sy.No.121 against the old Sy.No.29/P36 to the

extent of two acres in which 1.26 acres belongs to the

Government and 0.14 acres belongs to the original grantee

Ramakrishnaiah S/o Ramaiah.       It is also contend that accused

No.6 is a Personal Secretary of Chief Secretary-Aravinda Jadhav-
                                 26



accused No.9 and applied for phodi durasti on behalf of Tara Bai

- accused No.5 and petitioner in respect of said application,

knowingly well that the applicant is nowhere connected to the

property in question, accorded the sanction and this petitioner in

conspiracy with other accused, allowed the application and

committed misconduct of his official duty. But, similarly situated

application were rejected by the petitioner and remanded to the

concerned applicant to attach the necessary documents for grant

of single durasti phodi. However, with an intention of illegal gain

to accused No.5, allowed the application and hence, found

misuse of his official position without returning the single phodi

proposal to Tahsildar and accused No.5 conspired with all of

them with an intention to make illegal profit to her and the

petitioner instigated accused No.5 to make illegal profit by land

illegally grabbing of two acres in Sy.No.29/P36 and said fact has

been considered by passing an order of sanction and hence, the

question of interfering does not arise.


      23.   The counsel also relied upon the judgment of the

Apex Court reported in AIR 2012 SC 1185 in the case of DR.
                                27



SUBRAMANAAN SWAMY vs DR. MANMOHAN SINGH AND

ANOTHER and in paragraph 81 an observation is made that all

proposals for sanction placed before any sanctioning authority,

empowered to grant sanction for the prosecution of a public

servant under Section 19 of the PC Act must be decided within a

period of three months of the receipt of the proposal by the

concerned authority.


      24.    The counsel also relied upon the judgment of the

Apex Court reported in (2020) 17 SCC 664 in the case of

CENTRAL BUREAU OF INVESTIGATION AND OTHERS vs

PRAMILA VIRENDRA KUMAR AGARWAL AND ANOTHER

wherein the Apex Court held that the absence of sanction no

doubt can be agitated at the threshold, but the invalidity of the

sanction is to be raised during the trial.   In the instant facts,

admittedly there is a sanction though the accused seek to pick

holes in the manner the sanction has been granted and to claim

that the same is defective which is a matter to be considered at

the time of trial.
                                    28



      25.   The counsel for the respondent also in respect of

W.P.No.26891/2023 concerned, would vehemently contend that

the respondent having considered the material on record

particularly the involvement of this petitioner in a work of phodi,

taken note of in Annexure-A and sanction was given wherein

detail discussion was made and also Annexure-C discloses the

allegation with regard to the misusing of powers and FIR also

registered taking note of the act done by this petitioner and the

same is narrated in Annexure-A. The counsel brought to notice

of this Court the discussion made in the sanction order and

creation of document in the name of Ramakrishnaiah S/o

Basappa @ Ramaiah based on the sale deed and katha was also

not based on the material and an observation is made that for

phodi is concerned in respect of Ramakrsihaiah S/o Ramaiah is

in accordance with law but based on the bogus document of

Ramakrishnaiah S/o Basappa, sale deed was created in favour of

Tarabai - accused No.5 and the order was also challenged before

the   authorities   for   making    the   document   in   favour   of

Ramakrishnaiah S/o Basappa and same was set aside but lapses

are found in creation of document for the phodi work and this
                                 29



petitioner put up the file for phodi work and he was supervising

the darkast phodi and the order dated 21.03.2016 is against the

circular dated 23.11.2010 and he did not supervise the work

properly and lapses were found and recommended the file for

phodi work and hence, sanction was given and details are

mentioned in the sanction order and thus, cannot challenge the

sanction order and the same can be considered only on merits.


      26.   The counsel in support of his arguments relied upon

the judgment reported in (2020) 3 SCC 317 in the case of

RAJEEV KOURAV vs BAISAHAB AND OTHERS and brought to

notice of this Court paragraph 8 wherein discussion was made

with regard to the scope of revision under Section 482 of Cr.P.C

to quash a criminal proceeding is only when an allegation made

in the FIR or the charge sheet constitutes the ingredients of the

offences alleged. Interference by the High Court under Section

482 Cr.P.C is to prevent the abuse of process of any Court or

otherwise to secure the ends of justice. It is settled law that the

evidence produced by the accused in is defence cannot be looked

into by the Court, except in very exceptional circumstances, at
                                 30



the initial stage of the criminal proceedings. It is trite law that

the High Court cannot embark upon the appreciation of evidence

while considering the petition filed under Section 482 Cr.P.C for

quashing criminal proceedings. It is clear from the law laid down

in this judgment that if prima facie case is made out disclosing

the ingredients of the offence alleged against the accused, the

Court cannot quash the criminal proceedings.


      27.   The counsel also relied upon the judgment reported

in (2020) 17 SCC 664 in the case of CENTRAL BUREAU OF

INVESTIGATION AND OTHERS vs PRAMILA VIRENDRA

KUMAR AGARWAL AND ANOTHER               and brought to notice of

this Court paragraph 11 wherein also discussion was made with

regard to validity of the sanction for prosecution could have been

considered only during trial since essentially the conclusion

reached by the high Court is with regard to the defective

sanction since according to the High Court, the procedure of

providing opportunity for explanation was not followed which will

result in the sanction being defective. The decision in DINESH

KUMAR vs AIRPORT AUTHORITY OF INDIA reported in
                                  31



(2012) 1 SCC 532 also discussed wherein it is held that there is

a distinction between the absence of sanction and the alleged

invalidity on account of non-application of mind. The absence of

sanction no doubt can be agitated at the threshold but the

invalidity of the sanction is to be raised during the trial.


      28.   The counsel also relied upon the judgment reported

in 2021 SCC ONLINE SC 923 in the case of CENTRAL

BUREAU OF INVESTIGATION (CBI) AND ANOTHER vs

THOMMANDRU          HANNAH       VIJAYALAKSHMI           ALIAS    T   H

VIJAYALAKSHMI AND ANOTHER and brought to notice of this

Court the discussion made in paragraph 51 wherein also held

that while exercising its jurisdiction under Article 226 of the

Constitution to adjudicate on a petition seeking the quashing of

an FIR, the High Court should have only considered whether the

contents of the FIR as they stand and on their face prima facie

make out a cognizable offence.


      29.   The counsel also relied upon the judgment reported

in   (2023)    6   SCC     559    in   the   case   of    STATE       OF

CHHATTISGARH AND ANOTHER vs AMAN KUMAR SINGH
                                  32



AND OTHERS and brought to notice of this Court paragraph 79

wherein also discussion was made that what is of substantial

importance is that if criminal prosecution is based upon adequate

evidence and the same is otherwise justifiable, it does not

become vitiated on account of significant political overtones and

mala fide motives and also an observation is made that

launching of prosecution against such an accused but he is

allowed to go scot-free, despite there being materials against

him, merely on the ground that the action initiated by the

current regime is mala fide in the sense that it is either to settle

scores with the earlier regime or to wreak vengeance against the

individual, in such an eventuality they are constrained to observe

that it is an criminal justice that would be the casualty. It would

all   depend   on   what   is   ultimately   unearthed   after   the

investigation is complete.       Needless to observe, the first

information report in a disproportionate assets case must, as of

necessity, prima facie, contain ingredients for the perception

that there is fair enough reason to suspect commission of a

cognizable offence relating to "criminal misconduct" punishable

under the PC Act and to embark upon an investigation.
                                 33



      30.    The counsel also relied upon the recent judgment of

the Apex Court reported in 2025 SCC ONLINE SC 49 in the

case of STATE OF PUNJAB vs HARI KESH and brought to

notice of this Court paragraph 8 wherein also held that it is

pertinent to note that whether the sanction has been granted by

the competent authority or not, would be a matter of evidence.

Further, as per the explanation to sub-section (4), for the

purpose of Section 19, error includes "competency of the

authority to grant sanction."    Therefore, in view of the settled

legal position, the High Court should not have quashed the

sanction order and the consequent proceedings, unless it was

satisfied that the failure of justice had occurred by such error or

irregularity or invalidity.


      31.    The    counsel   appearing   for   the   State   would

vehemently contend that the document placed before the Court

is very clear with regard to the sanction order placed before the

Court and reasoned order has been passed and hence, matter

requires trial. The counsel also would vehemently contend that

statement of objections is also filed wherein also specific
                                    34



contention was taken with regard to invoking of Section 197 of

Cr.P.C and also brought to notice of this Court paragraph 8 of

the sanction order dated 05.07.2022 which reads as follows:

            "8. Allegations against V.Shankar, IAS (Retd), the
     then Deputy Commissioner, Bengaluru Urban District, A8
     accused in the case (at the time of occurrence of the act:-
     has despite knowing that in the proposal submitted by A11
     Accused, Tahasildar, Anekal Taluk and A7-Accused, the A5-
     Accused has not rights prertaining to the land to an extent of 2
     acres in Sy.No.29/P36, Ramanayakanahalli village, without
     returning back the said proposal for re-consideration to the
     Tahasildar, Anekal Taluk and A7-Accused, in order to facilitate
     the A5 Accused has misused his powers under Section -
     13(1)(c), 13(1)(d) of PC Act, 1988.      Further, on 21.03.2016
     has ordered to take steps of darkhast podi durasti under single
     person request and it is the clear violation of Government Order
     No.Kam.E/283/BhuDaSa/2010,       dated    23.11.2010      and   has
     colluded to conspire a plot with A5 Accused with an common
     intention/motive to make illegal profit to the A5-Accused and
     instigated the attempt made by A5-Accused to make illegal
     profit by illegally grabbing the 2 acres of land in Sy.No.29/P36
     belonging to Sri Ramakrishnaiah S/o Ramaiah, the original
     allottee and to the Government, thereby has committee an
     offence under Section 15 of PC Act, 1988 and Section 109,
     120(b) read with 34 of IPC and has attempted to cause loss to
     Sri   Ramakrishnaiah,   the   original   allottee   and    to   the
     Government, which has been confirmed that comprehensively
     committed the punishable offence u/s.15, 13(1)(c), 13(1)(d)
     read with 13(2) of PC Act, 1988 and Section 109, 120(b) read
     with 34 of IPC."
                                35



      32.   Having brought to notice of this Court paragraph 8 of

the sanction order referred above, the counsel contends that

Government accorded sanction having considered the material

on record. The counsel also contend that in a case of STATE OF

KARNATAKA vs AMMERJAN reported in (2007) 11 SCC 273

the Apex Court categorically held that ordinarily, before passing

an order of sanction, the entire records containing the materials

collected against the accused should be placed before the

sanctioning authority. In the event, the order of sanction does

not indicate application of mind as to the materials placed before

the said authority before the order of sanction was passed, the

same may be produced before the court to show that such

materials had in fact been produced.


      33.   The counsel also brought to notice of this Court the

judgment of the Apex Court reported in (2014) 11 SCC 431 in

the case of P L TATWAL vs STATE OF MADHYA PRADESH

and brought to notice of this Court paragraph 12 wherein also

the   Apex Court   held that    grant   of sanction is   only an

administrative function. It is intended to protect public servants
                                36



against frivolous and vexatious litigation. It also ensures that a

dishonest officer is brought before law and is tried in accordance

with law. Thus, it is a serious exercise of power by the

competent authority. It has to be apprised of all the relevant

materials, and on such materials, the authority has to take a

conscious decision as to whether the facts would reveal the

commission of an offence under the relevant provisions.


      34.   The   counsel   referring   these   judgments   would

vehemently contend that before granting sanction, all the

materials have been considered and passed the detailed order

which has been referred above in paragraph 9 of the objection

statement and hence, it does not requires any interference by

this Court by exercising the powers under Section 482 of Cr.P.C.


      35.   Having heard the learned counsel appearing for the

respective parties and also on perusal of the material on record

and considering the principles laid down in the judgments

referred supra, the points that would arise for consideration of

this Court are:
                                37



     1.    Whether the petitioners have made out a

           ground to invoke Section 482 of Cr.P.C to

           quash the proceedings initiated against them

           and no valid sanction?

     2.    What order?



Point No.1:

     36.   Having heard the learned counsel appearing for the

respective parties and also on perusal of the material on record,

it discloses that the petitioner in W.P.No.1169/2020, is working

in the survey department but his contention that he has not

made any wrong and but there is no document to show that

Sy.No.121 is a government land and while granting sanction, the

said fact is not considered and there is no material to grant

sanction. The counsel also in support of his arguments, relied

upon the two judgments i.e., MANUSUKHLAL VITHALDAS

CHAUHAN and PRAVEEN KUMAR MEGHEKAR referred supra

and contends that no such material is found to grant sanction.
                                38



     37.   Having perused the material on record in respect of

this petitioner is concerned, this Court has to take note of the

allegations made in the complaint. No doubt, the name of this

petitioner not found in the complaint and over all allegation is

made with regard to the misusing of power in the complaint in

terms of Annexure-B and consequent upon the complaint, case

has been registered by issuing FIR in terms of Annexure-A. In

paragraph 2 of the complaint brought to the attention of the

Court that phodi work proceeding was taken place at the behest

of Chief Secretary Aravind Jhadav since properties are purchased

in the name of his mother and particularly, phodi work was

started based on the RTC of Sy.No.29 of Ramanayakanahalli

village. Admittedly, the portion of property bearing Sy.No.29

belongs to one Ramakrishnaiah S/o Ramaiah. But document was

created in the name of Ramakrishnaiah S/o Basappa @ Ramaiah

and the said sale deed was executed by him in favour of the

mother of the Chief Secretary and also allegation is that without

a valid phodi and in violation of the same, processed the same.

Admittedly, this petitioner was working in survey department is

not in dispute and he processed the paper also not in dispute
                                      39



and also he did not dispute the fact that he had prepared the

Aakarbank and also sketch and allegation is that same is in

violation   of   rules,   regulations     and    guidelines   set   by   the

Karnataka Land Revenue Act.             The petitioner not disputes his

signature on the same. Only contention that he did not change

the survey number as 121 Government land in respect of

Sy.No.29. But on perusal of Annexure-C - sanction order, it is

very clear that the documents are created and original grantee

Ramakrishnaiah S/o Ramaiah has not given any application for

phodi work and allegation against this petitioner is that he has

misused his power and phodi paper was processed without any

application and also he had signed the Aakarband register and

phodi sketch and petitioner did not disputes the same that he

had not done the job.


      38.    Admittedly,     there      was     no   any   application   by

Ramakrishaiah @ Ramaiah who is the original grantee but

documents are created at the instance of accused No.5 i.e.,

mother of the Chief Secretary since she claims that she

purchased the property from one Ramakrishnaiah S/o Basappa
                                  40



and she was also a party to the revenue proceedings and both

Assistant   Commissioner    as   well   as     Deputy   Commissioner

confirmed the order canceling the entry made in favour of

fictitious person Ramakrishnaiah S/o Basappa @ Ramaiah and

process was made in the said name hence, taken note of the

same and sanction was given. In page No.3 of the sanction order

specific allegations are made regarding creation of document and

also creation of phodi work in the name of the mother of the

Chief   Secretary   based   on   the    sale    deed    executed   by

Ramakrishnaiah S/o Basappa @ Ramaiah who was not the

original grantee and original grantee is only Ramakrishnaiah S/o

Ramaiah, not the son of Basappa. Specific allegations are made

that the petitioners are indulged in creation of document and

processing of phodi in violation of Government Order without

looking into the documents. It is very clear that this petitioner

was working in the survey department and he only processed

the papers without looking into the material on record and even

in the absence of any application from the original grantee,

phodi process was made and no application from accused No.5
                                       41



also.   Hence, the very contention that there is no material for

sanction, cannot be accepted.


        39.     No doubt, the counsel for the petitioner brought to

notice of this Court that the new number was given as 121 and

old number is 29 and same is in the name of original grantee

Ramakrishnaiah S/o Ramaiah. But the fact that the papers are

processed in the name of Ramakrishnaiah S/o Basappa @

Ramaiah is also not in dispute. Hence, the very contention of the

petitioner cannot be accepted. The judgments which have been

relied upon by the petitioner counsel in MANUSUKHLAL

VITHALDAS CHAUHANl and also the judgment of this Court in

W.P.No.200356/2021 referred supra will not comes to the aid

of this petitioner and validity of the sanction would therefore

depend        upon   the   material   placed   before   the   sanctioning

authority as observed in paragraphs 17 and 18 and discussion

made in paragraph 19 also will not comes to the aid of the

counsel for the petitioner which he had referred.


        40.     The issue with regard to the fact that there are

materials and the said materials have to be looked into at the
                                 42



time of considering the matter on merits and without conducting

the trial, all these disputed questions cannot be decided and

defence of the petitioner cannot be decided in a petition filed

under Section 482 of Cr.P.C.


      41.   In the W.P.No.12285/2023, relief is sought for

quashing of sanction and the counsel for the petitioner would

vehemently contend that there is no any material but there was

some mistake and mistake should not lead to initiation of

criminal prosecution against the petitioner and the same is

objected by the State by filing detailed statement of objection

and brought to notice of this Court, paragraph 9 objection

statement and extracting of paragraph 8 of sanction order.

Having perused paragraph 6 of the sanction order, it is stated

that Ramakrishnaiah S/o Ramaiah is the original grantee was in

possession of two acres of land in Sy.No.29/P36, later on he

entered into a sale agreement with T V Babu S/o late Venkata

Swamy and he was in possession of the property and also in

paragraph 7, taken note of the fact that the accused No.5

initiated an action for phodi work for two acres of land in respect
                                  43



of the said land thereby giving new survey number as 121 in

order to cause illegal loss to Ramakrishnaiah S/o Ramaiah, the

original allottee and for the attempt made to make illegal profit

by illegally grabbing the said land by accused No.5 since

indulged    in   creation   of   documents   in    the   name   of

Ramakrishnaiah S/o Basappa who is not the original grantee and

in sanction order also in paragraph 8 which have extracted

above while referring statement of objections filed by the State,

it is very clear that this petitioner without looking into the

documents that is accused No.5 has not given any application for

phodi work who is none other than the mother of then Chief

Secretary    without    returning     back   the    proposal    for

reconsideration to Tahsildar, proceeded to pass an order for prior

approval of the phodi work. Hence, it is very clear that misused

his powers in order to facilitate accused No.5. First of all,

accused No.5 has not given any application and other accused

that is accused No.6 who is working as PA to accused No.9 who

is the Chief Secretary on behalf of accused No.5 had given an

application and papers are also processed in favour of mother of

the Chief Secretary and thereby misused the power and also
                                 44



with an common intention to make illegal profit, process was

made. It is important to note that within a span of three months,

the process was made and completed the phodi work and there

is no material of processing the phodi work within three months

in any other cases.


      42.     It is also important to note that reference was made

for phodi work is concerned in the name of the mother of the

Chief Secretary. The counsel for the petitioner made an attempt

to conceal the said fact before the Court while arguing the

matter.     When this Court pointed out the same, there was no

any answer from the mouth of the petitioner counsel that all

paper process was made at the behest of accused No.5 who is

none other than the mother of Chief Secretary and all these

materials were taken note of in respect of Sy.No.29/P36 one

belongs to Ramakrishnaiah S/o Ramaiah the original allotee and

he had not given any application for phodi work is concerned.

Only at the instance of one fictitious person i.e., Ramakrishnaiah

S/o Basappa @ Ramaiah, sale deed was created in favour of

accused No.5 that is the mother of the Chief Secretary and made
                                 45



an attempt to create the documents not only sale deed as well

as based on the said created sale deed, phodi work was taken up

in the absence of any application by accused No.5 and Chief

Secretary also has been arrayed as accused and taken note of

the said facts into consideration in paragraph 8 of the sanction

order. The very contention that may be some mistake and same

cannot be a ground to initiate criminal proceedings cannot be

accepted when the material placed before the Court collected by

the Investigating Officer is sufficient and sanctioning authority

has also applied its mind before giving the sanction and may be

he was a former Deputy Commissioner and he is retired from the

job and it is settled law that even after four years of retirement,

the criminal proceedings can be initiated. In the case on hand,

he was retired in 2019 and sanction was given in 2022 i.e.,

within a period of four years and also there is no bar to initiate

criminal proceedings and same is settled law that criminal

proceedings can be initiated in a case of misuse of powers by the

officials during their service when they discharged their public

duty.
                                 46



      43.   In W.P.No.26891/2023 also relief is sought to issue

writ or order or direction in the nature of certiorari quashing the

sanction order dated 19.03.2022 and also quash the complaint

and charge sheet. The main contention also that this petitioner

has not indulged in such act of misusing of official powers and

also contend that the allegation made in complaint is with regard

to 8.3 acres of land has been granted to Tarabai who is the

mother of the then Chief Secretary, Government of Karnataka

but no such grant in fact she had purchased the properties from

the allottees.   It is contended that on 14.01.2016, the case

worker working in the office of the petitioner has submitted the

proposal of the Assistant Commissioner, Bengaluru South Taluk

regarding phodi work in respect of the lands.       Based on the

available records as per the proposal submitted by the Assistant

Commissioner, the petitioner has placed the file for prior

approval of the Deputy Commissioner as per Annexure-H and

prior approval was given and hence, he did not commit any error

in placing the same for approval.
                                        47



         44.   The        contention    of    the    counsel     for        the

respondent/State that when the proposal was prepared by this

petitioner     being      the   supervisory   jurisdiction   which     he    is

exercising, did not look into the records. First of all, there is no

any application by the original allottee for phodi work and phodi

file is also put up at the instructions of the then Chief Secretary

that too through his PA and even the mother of the Chief

Secretary was also not filed any application for phodi work. The

fact that the other reference is with regard to Ramakrishnaiah

S/o Basappa and he is not the original grantee and sale deed is

created in the name of Ramakrishnaiah S/o Basappa making the

father     name      as    alias   Ramaiah    but   original   grantee       is

Ramakrishnaiah S/o Ramaiah and the mother of the Chief

Secretary had purchased the property from the person who is

not the original allottee and sought for phodi work and to the

extent of two acres belongs to Ramakrishnaiah S/o Ramaiah

process was made to the phodi work when he did not give any

application for phodi.
                                48



      45.   It is also important to note that phodi work was done

within a span of three months and the same is a classic example

how phodi work was done without an application either by the

mother of the Chief Secretary or by the original grantee i.e.,

Ramakirshnaiah S/o Ramaiah.      Only based on the RTC khatha

reference of the mother of the Chief Secretary, paper was

processed and Assistant Commissioner reference was made on

22.01.2016 and Deputy Commissioner given the prior approval

immediately without looking into the documents and from all the

office of Revenue department and Survey department and office

of Deputy Commissioner worked at the behest of its then Chief

Secretary without any material and within a span of three

months, phodi work was done and same is a history in the

Revenue department making of phodi within a period of three

months and it appears to be this is the one phodi work which

was done in the entire State within a span of three months only

on the guise that the mother of the Chief Secretary had

purchased the property but not from the original allottee and

also indulged in creation of documents in the name of a fictitious

person Ramakrishnaiah S/o Basappa who is not a original
                                49



grantee.   Having taken note of these material on record, it

discloses that it is a clear case of misusing of official power by

the accused persons particularly these petitioners who are

working in the Survey department from the bottom of the post

as verifier of the records that is petitioner in W.P.No.1169/2020

and the petitioner in W.P.No.26891/2023 is the person who is

having supervisory jurisdiction in the survey department sent

the file to the Deputy Commissioner and he had sent the same

without looking into the records and also the petitioner in

W.P.No.12285/2023 former Deputy Commissioner given prior

approval without looking into the documents and documents

were also not in order and in other cases, he had returned the

file for resubmit the same. But in this case, in the absence of

documents which are not in order, given the prior approval to do

the phodi work.     Hence, it is clear violation of rules and

regulations and the work was done by misusing the powers.


     46.   In the sanction order in respect of the petitioner in

W.P.No.26891/2023 is concerned, detail order was passed by

the Government while passing an order of sanction dated
                                50



19.03.2022 wherein specific reasons are given that when the

reference was given to this petitioner in the single person phodi

work is concerned on 21.03.2016, without verification, passed

an order as against the order dated 23.11.2010 and hence, it is

clear violation of said order of the Government and he did not

pursue the matter as a supervisory jurisdiction of the Survey

department and during the course of investigation, collected the

material and invoked Section 19(1) (b) of the PC Act to grant the

sanction and hence, the very contention that the said sanction is

not valid cannot be accepted at this stage that too invoking

Section 482 of Cr.P.C.   The counsel for the petitioner referring

the judgment of ASHOO SURENDRANATH TIWARI referred

supra contend that there cannot be a two proceedings such as

criminal proceedings as well as departmental enquiry. Admittedly

in this case, no such departmental enquiry is conducted and only

contend that RC report was submitted and the same cannot be

brushed aside. But the fact that RC report was collected by the

then Chief Secretary and RC was working under the then Chief

Secretary and HENCE, Court cannot expect that that is a

impartial   report   and    hence,    judgment     of    ASHOO
                                  51



SURENDRANATH TIWARI referred supra is not applicable to

the facts of the case on hand since there is no adjudicative

proceedings   was   held   and   no   departmental   enquiry   was

conducted. In the said judgment, in paragraph 8, it is held that

being based on the preponderance of probabilities is somewhat

lower than the standard of proof in a criminal proceedings where

the case has to be proved beyond reasonable doubt. But in the

case on hand, there was no any departmental enquiry and only

report was collected through RC and same is not a standard of

proof in a departmental proceedings, hence, this judgment is not

applicable to the facts of the case on hand.


      47.   No doubt, the counsel also relied upon the judgment

of ZUNJARRAO BHIKAJI NAGARKAR's case referred supra

and brought to notice of this Court paragraph 41 wherein also

discussion made that the record in the present case does not

show if the disciplinary authority had any information within its

possession from where it could form an opinion that the

appellant showed 'favour' to the assessee by not imposing the

penalty and he may have wrongly exercised his jurisdiction. But
                                 52



that wrong can be corrected in appeal. But in the case on hand,

no such circumstances. In the case on hand, there is an

allegation of misusing of the public office for favouring the Chief

Secretary who has been arrayed as accused No.9 and his mother

has been arrayed as accused No.5 and no application for phodi

by her but work was done.


      48.   The counsel also relied upon the judgment of

KAILASH NATH's case referred supra and same is also not

applicable to the facts of the case on hand. But it is very clear in

the said judgment there was a delay in initiating the proceedings

after long period of six years. But in the case on hand, at the

time of registration of the case in 2018, this petitioner was

working as Deputy Commissioner and he was retired in 2019 but

sanction was given within a period of three years and not after

four years and that too law is settled that even criminal

proceedings can be initiated even after four years also.


      49.   On the other hand, the judgment relied upon by the

counsel for the Special Lokayuktha is very clear in a case of

THOMMANDRU HANNAH VIJAYALAKSHMI referred supra
                                 53



that while exercising its jurisdiction under Article 226 of the

Constitution to adjudicate on a petition seeking the quashing of

an the FIR - as they stand and on their face- prima facie make

out a cognizable offence. Having considered this judgment, it is

very clear that the observation is made that Single JUDGE has

conducted a     mini-trial, overlooking binding principles which

govern a plea for quashing an FIR and hence, the said judgment

is applicable to the facts of the case and scope of revision under

Section 482 of Cr.P.C is very limited.


      50.   In the case of PRAMILA VIRENDRA KUMAR

AGARWAL referred supra, in paragraph 11 the Apex Court held

that validity of the sanction for prosecution could have been

considered only during trial since essentially the conclusion

reached by the high Court is with regard to the defective

sanction since according to the High Court, the procedure of

providing opportunity for explanation was not followed which will

result in the sanction being defective. In the case on hand, no

dispute that there is a sanction in favour of accused persons and

whether the same is valid or not can be considered during the
                                 54



course of trial. The very contention that this Court can exercise

the jurisdiction under Section 482 of Cr.P.C with regard to

validity of the same cannot be accepted. In the case of RAJEEV

KOURAV referred supra, in paragraph 8 discussion was made

with regard to the scope of revision under Section 482 of Cr.P.C

to quash a criminal proceeding is only when an allegation made

in the FIR or the charge sheet constitutes the ingredients of the

offences alleged. Interference by the High Court under Section

482 Cr.P.C is to prevent the abuse of process of any Court or

otherwise to secure the ends of justice. It is settled law that the

evidence produced by the accused in is defence cannot be looked

into by the Court, except in very exceptional circumstances, at

the initial stage of the criminal proceedings. It is trite law that

the High Court cannot embark upon the appreciation of evidence

while considering the petition filed under Section 482 Cr.P.C for

quashing criminal proceedings. It is clear from the law laid down

in this judgment that if prima facie case is made out disclosing

the ingredients of the offence alleged against the accused, the

Court cannot quash the criminal proceedings. This judgment is

aptly applicable to the case on hand since several materials are
                                 55



collected by the IO during the course of investigation and

sanction is also granted.


      51.   In the case of AMAN KUMAR SINGH referred

supra, the Apex Court discussed in detail with regard to the

scope of Section 482 of Cr.P.C and in paragraph 79, it is held

that what is of substantial importance is that if criminal

prosecution is based upon adequate evidence and the same is

otherwise justifiable, it does not become vitiated on account of

significant political overtones and mala fide motives and also an

observation is made that launching of prosecution against such

an accused but he is allowed to go scot-free, despite there being

materials against him, merely on the ground that the action

initiated by the current regime is mala fide in the sense that it is

either to settle scores with the earlier regime or to wreak

vengeance against the individual, in such an eventuality they are

constrained to observe that it is an criminal justice that would be

the casualty. It would all depend on what is ultimately unearthed

after the investigation is complete.    Needless to observe, the

first information report in a disproportionate assets case must,
                                           56



as   of   necessity,     prima        facie,    contain    ingredients     for   the

perception    that     there     is     fair    enough      reason    to    suspect

commission     of    a   cognizable            offence    relating   to    "criminal

misconduct" punishable under the PC Act and to embark upon an

investigation. In the case on hand also several materials are

collected by the IO during the course of investigation.


      52.    In the recent judgment of the Apex Court in the case

of HARI KESH referred supra, it is also held that the settled

legal position that the High Court should not have quashed the

Sanction order and the consequent proceedings, unless it was

satisfied that the failure of justice had occurred by such error or

irregularity or invalidity as referred in paragraph 8.                           The

judgments which have been relied upon by the counsel for the

respondent are aptly applicable to the case on hand.                        At this

juncture, the High Court cannot embark upon considering the

validity of the sanction when the sanction is given to prosecute

the same considering the material on record and validity of the

same has to be considered during the trial not at the stage of

considering the petition filed under Section 482 of Cr.P.C and
                                 57



only Section 482 of Cr.P.C could be exercised if it is in abuse of

process and initiating criminal proceeding without any material

and voluminous materials placed before the Court which were

collected by the IO and hence, it is very clear that it is a clear

case of misconduct of the Government officials who have

discharged their duties and in discharging their duties, they have

indulged in creation of document and processing the papers not

in accordance with law and same is also in violation of

Government order, rules and regulations. Hence, I do not find

any grounds to quash the proceedings initiated against the

petitioners as sought in the respective petitions including the

sanction order. Hence, I answer the above point as negative.


Point No.2:

      53.    In view of discussions made above, I pass the

following:

                                 ORDER

The writ petitions are dismissed.

Sd/-

(H.P. SANDESH) JUDGE

SN

 
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