Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

B.A. Jagadeesh vs Sri. Saurabh Kumar Ifs
2025 Latest Caselaw 785 Kant

Citation : 2025 Latest Caselaw 785 Kant
Judgement Date : 8 July, 2025

Karnataka High Court

B.A. Jagadeesh vs Sri. Saurabh Kumar Ifs on 8 July, 2025

Author: M.Nagaprasanna
Bench: M.Nagaprasanna
                            1



Reserved on   : 26.06.2025
Pronounced on : 08.07.2025

         IN THE HIGH COURT OF KARNATAKA AT BENGALURU

            DATED THIS THE 08TH DAY OF JULY, 2025

                           BEFORE

          THE HON'BLE MR. JUSTICE M. NAGAPRASANNA

              CRIMINAL PETITION No.1597 OF 2024

BETWEEN:

B.A.JAGADEESH
S/O LATE B.R.ANNAPPAGOWDA
AGED 46 YEARS
THE THEN ASSISTANT COMMISSIONER
DEPARTMENT OF REVENUE
HASSAN SUB DIVISION
HASSAN DISTRICT
PRESENTLY WORKING AS A
PROJECT DIRECTOR
DISTRICT URBAN DEVELOPMENT CELL
D.C.OFFICE
HASSAN - 573 201.

                                               ... PETITIONER
(BY SRI SANDEEP PATIL, ADVOCATE)

AND:

1.     SRI. SAURABH KUMAR, IFS
       THE DEPUTY CONSERVATOR
       OF FOREST HASSAN TERRITORIAL DIVISION
       ARANYA BHAVAN
       B.M.ROAD, NEAR GOVT. ENGINEERING COLLEGE
                                  2




     HASSAN - 573 201.
                                                     ... RESPONDENT

(BY SRI B.N.JAGADEESHA, ADDL.SPP)

     THIS CRIMINAL PETITION IS FILED UNDER SECTION 482 OF
CR.P.C., PRAYING TO QUASH THE PROCEEDINGS BEFORE THE
PRL.CIVIL JUDGE AND J.M.F.C HASSAN IN PCR NO.105/2024 NOW
IN C.C.NO.315/2024 UNDER SEC.200 OF CODE OF CRIMINAL
PROCEDURE AND SEC.2, 3 OF THE VAN (SANRAKSHAN EVAN
SAMVARDHAN)      ADHINIYAM,     1980    EARLIER    FOREST
CONSERVATION ACT AND UNDER RULE 15 OF VAN (SANRAKSHAN
EVAN SAMVARDHAN) RULES, EARLIER FOREST CONSERVATION
RULES AGAINST THE PETITIONER.


     THIS CRIMINAL PETITION HAVING BEEN HEARD AND
RESERVED FOR ORDERS ON 25.06.2025, COMING ON FOR
PRONOUNCEMENT THIS DAY, THE COURT MADE THE FOLLOWING:-



CORAM:    THE HON'BLE MR JUSTICE M.NAGAPRASANNA


                               CAV ORDER


     The petitioner is at the doors of this Court calling in question

proceedings in C.C.No.315 of 2024 pending before the II Additional

Civil Judge and JMFC, Hassan arising out of complaint filed under

Section 200 of the Cr.P.C., for offences punishable under Sections

2   and   3   of   the   VAN    (Sanrakshan   Evan    Samvardhan)

Adhiniyam, 1980 and under Rule 15 of the Van (Sanrakshan
                                    3



Evam Samvardhan) Rules, 2023 (hereinafter referred to as 'the

Act' and 'the Rules' for short).



      2. Facts, in brief, germane are as follows:-


      It is the case of the prosecution that one T.D. Dasegowda,

Son of late Dyavegowda submits an application under the Right to

Information Act to the Public Information Officer and the Tahsildar

seeking certain documents including copies of mutation, orders of

higher authorities and other Court orders relating to recording the

land as forest, of a particular property situated in Sy.No.22

measuring 61 acres and 32 guntas located in Tyavalli Village,

Shanthigrama     Hobli,   Hassan       Taluk.   The   Tahsildar    issues   an

endorsement     on   28-10-2020        conveying      that   the   documents

requested by the applicant with respect to entry of Forest in the

record of rights of the aforesaid property was not available in the

office records. The applicant, under the RTI Act, then takes

recourse to filing an appeal before the petitioner under Sections 24

and 49 of the Right to Information Act and Section 136(2) of the

Karnataka Land Revenue Act, 1964.
                                   4



     3. In the said appeal, it was the case of T.D. Dasegowda that

an inadvertent entry of word 'forest' in the record of rights in

relation to Sy.No.22 had crept in and sought restoration of the RTC

entry as 'Sarkari Gomala'. The said appeal was registered as

R.A.No.296 of 2020-21. The petitioner, in the discharge of his

duties as Assistant Commissioner, hears of the matter from

23-07-2021 to    17-12-2021, affords opportunity         to   both the

Tahsildar and the applicant and on perusal of relevant documents

observed that Forest Department has failed to provide any

document demonstrating the classification of the land in question as

a forest land, except presenting particular record of rights. On the

said examination of documents and consideration of arguments

presented, the petitioner passes an order on 5-01-2022 directing

restoration of the entry in the record of rights as Sarkari Gomala.

The petitioner further observes that it was open to the Forest

Department to pursue transfer of title in its name by making

appropriate   proposal   before       the   Deputy   Commissioner   as

restoration was only as Sarkari Gomala.
                                     5



      4. The Forest Department, claiming to be aggrieved by the

order of the petitioner, passed under Section 136(2) of the

Karnataka Land Revenue Act prefers a revision petition before the

Deputy    Commissioner        and       the   Deputy   Commissioner     on

26-09-2023     remands     the      matter     back    to   the   Assistant

Commissioner for hearing afresh, on the reasons so rendered in the

said order. The Deputy Commissioner further directed that the

Assistant Commissioner should conclude the hearing of the matter

within six months.



      5. When things stood thus, the Forest Department registers a

private complaint against the petitioner for violation of the

provisions of the Act and the Rules.           The allegation is that the

petitioner while passing the order in R.A.No.296 of 2020-21 has

favoured individual's interest over public interest and has passed

the   order   against   the      respondent/Forest     Department.     The

concerned Court takes cognizance of the offence against the

petitioner and registers C.C.No.315 of 2024. Registration of criminal

case and issuance of summons has driven the petitioner to this

Court in the subject petition.
                                  6



      6. Heard Sri Sandeep Patil, learned counsel appearing for the

petitioner and Sri B.N. Jagadeesha, learned Additional State Public

Prosecutor for the respondent.



      7. The learned counsel appearing for the petitioner would

vehemently contend that the petitioner passes the order on

05-01-2022 in R.A.No.296 of 2020-21. The Forest Department files

the appeal. The Deputy Commissioner remits the matter back to

the Assistant Commissioner for hearing afresh, at which point in

time the petitioner was not the Assistant Commissioner. The

allegation in the complaint is that the petitioner has passed the

order on 05-01-2022 contrary to several judgments of the Supreme

Court. The crime is registered, as observed hereinabove, by filing a

private complaint on 27-01-2024.         The learned counsel would

contend that the punishment imposable for violation of Sections 2

and 3 of the Act r/w Rule 15 of the Rules is 6 months. If

punishment that can be imposable is 6 months, the complaint could

not have been registered after a delay of 2 years. He would submit

that it is hit by Section 468 of the Cr.P.C.
                                 7



      7.1. Apart from the aforesaid submissions, the learned

counsel would submit that the petitioner has performed his duties

as Assistant Commissioner under Section 136 of the Karnataka

Land Revenue Act. These are quasi-judicial functions against which

an appeal/revision was available before the Deputy Commissioner.

The   Forest   Department   files   a   revision   before   the   Deputy

Commissioner. The Deputy Commissioner considers it and remits

the matter back. He would submit that this cannot become a

subject matter of crime, as performance of quasi-judicial function

cannot become a crime, unless mens rea pervades the said action.

He would further contend that the concerned Court could not have

taken cognizance of the offence without sanction for prosecution

being placed before it, as the petitioner is a public servant and has

performed his duties as a public servant. On all these grounds, the

learned counsel would seek quashment of the proceedings.



      8. Per contra, the learned Additional State Public Prosecutor

would put up vehement objections to the quashment of proceedings

by taking this Court through the documents appended to the

statement of objections to contend that once a forest it is always a
                                 8



forest.   When the RTC was clearly indicating that it was a forest

land, the petitioner ought not to have held as Sarkari Gomala, since

RTC extracts produced before the petitioner when he decided the

matter, the trees grown were Bamboo, Honne and Tapsi, which is

indicative of the fact that it is a forest land. He would submit that

the petitioner being a public servant could not have acted contrary

to law and observed that the land is a Sarkari Gomala. The learned

Additional State Public Prosecutor would submit that sanction to

prosecute is accorded by the Competent Authority on 13-06-2024.

Therefore, he would submit that the proceedings should be

permitted to be continued.


      9. I have given my anxious consideration to the submissions

made by the respective learned counsel and have perused the

material on record.



      10.   The   functioning   of   the   petitioner,   as   Assistant

Commissioner at the relevant point in time, is a matter of record.

An appeal being preferred before him in R.A.No.296 of 2020-21 is

again a matter of record. The petitioner holds proceedings for about
                                              9



4 months, hears the parties, analyses the documents and holds that

the only access route to the agricultural land in Sy.No.22 was being

used in grazing cattle. Therefore, on those documents, the land was

observed to be a Sarkari Gomala.                           The Forest Department gets

touchy, contending that once a forest always a forest, prefers an

appeal/revision before the Deputy Commissioner.                                    The Deputy

Commissioner allows the revision and remands the matter back to

the Assistant Commissioner for hearing afresh, as the contention

was appropriate opportunity was not afforded to the Forest

Department to make its case. The relevant order of the Deputy

Commissioner reads as follows:

                                             "....       ....       ....

                ಾ    ಮತು ಪ     ಾ ಯವರ ಾದವನು ಆ ಸ ಾ                ತು. ಾ    ಾಗೂ ಪ      ಾ ಗಳ ಪರ
     ವ ೕಲರು ಾಜರು ಪ ಸ ಾದ                ತ ಾದವನು ಪ ಗ!"#ೊಂಡು ಕಡತದ (ನ ಲಭ* +ಾಖ ೆಗಳನು
     ಪ -ೕ ಸ ಾ.ರುತ+ೆ.         / ಾ ತ      ಜ0ೕನು      ಸ#ಾ1      2ೋ3ಾಳ ಾ.ದು4,    3    ಂದ   105ೇ
     ಪ   ಾ ಯವರುಗಳ          ಾಗೂ ಇತ7ೆ 2ಾ ಮಸ8ರುಗಳ ಜ0ೕನುಗ9ದು4, :ೕಲ;ಂಡ 2ೋ3ಾಳದ (<ೕ
     ಅವರ ಜ0ೕನುಗ92ೆ         ೋಗಲು      ರು2ಾಡು ರು>ಾ7ೆ. 2ೋ3ಾಳವನು ?ಟA7ೆ BಾವC+ೇ ರDೆಯ
     ವ*ವDೆ8ಯು ಇರುವC ಲ(. ಬಹಳ Gಂ Hಂದಲೂ ಸ.ನಂ 22 ರ ಜ0ೕHನ ಪಹ!ಯ ( 2ೋ3ಾಳ ಎಂದು
     ಬರು ದು4,       ಅJಸೂಚ5ೆ      ೊರ "+ೆ         ಇ ೕLೆ2ೆ     Mಾ7ೆNA   ಎಂದು     ನಮೂ+ಾ.ರುತ+ೆ.
     ಉಪ/Pಾ2ಾJ#ಾ ಗಳQ,          ಾಸನ ಉಪ/Pಾಗ, ರವರು >ಾ*/ಹ9R 2ಾ ಮದ ಸ.ನಂ.22 ರ ( 61-32
     ಎಕ7ೆ ಪ +ೇಶವನು ಆT.U." #ಾಲಂ 9 ರ ( 2ೋ3ಾಳ ಎಂದು ನಮೂ ಸಲು ಆ+ೇ-"ರು>ಾ7ೆ.
     ಮುಂದುವ7ೆದು ಈ ಪ +ೇಶದ Wೈ            Dಾಗುವ9 3ಾ ರುವ ಪ +ೇಶವನು              ೊರತುಪ " ಉ9#ೆ
     ಪ +ೇಶದ ( ಅರಣ* ಇ ಾ#ೆಯವರು 5ೆಡು>ೋಪನು Zೆ[ೆ"ರುವ ಪ\ದ ( ಅಂತಹ 5ೆಡು>ೋಪC ಇರುವ
     ಪ +ೇಶವನು      ಅರಣ*     ಇ ಾ]ೆ2ೆ    #ಾ   4 ಸಲು     ಸೂಕ     ಪ Dಾವ5ೆಯನು      ಸ (ಸಲು    ವಲಯ
                                           10



      ಅರ^ಾ*J#ಾ ಗಳQ,       ಾಸನ ವಲಯ,      ಾಸನ ರವ 2ೆ        9"ರುವCದು ಕಂಡುಬರುತ+ೆ. ಆದ4 ಂದ ಈ
      #ೆಳಕಂಡಂ>ೆ ಆ+ೇ-"+ೆ.
                                                 ::ಆ+ೇಶ
                                                 :: ಆ+ೇಶ::
                                                    ಆ+ೇಶ::

      :ೕಲ`ನ/+ಾರರ :ೕಲ`ನ/ಯನು Pಾಗಶಃ ಪCರಸ; "+ೆ.

             ಉಪ /Pಾ2ಾJ#ಾ ,         ಾಸನ ಉಪ/Pಾಗ,           ಾಸನ ರವರು ಪCನಃ ಉಭಯತ ಯ ಗೂ
      5ೋUೕಸು bಾ    3ಾ     :ೕಲ`ನ/+ಾರರ +ಾಖ ೆಗಳನು /ವರ ಾ. ಪ -ೕ ", 6               ಂಗ[ೆc ಳ2ಾ.
      ಆ+ೇಶ ೊರ ಸಲು ಆ+ೇ-"+ೆ.

             ಈ ಆ+ೇಶವನು ಉಕ ೇಖನ Hೕ ಪ ಷ; "ದ ನಂತರ 5ಾಂಕ:26-09-2023 ರಂದು >ೆ7ೆದ
      5ಾ*Bಾಲಯದ ( eೂೕfಸ ಾ         ತು."



The Deputy Commissioner further directs the proceedings to be

concluded within 6 months from the date of remand.                                    What is

discernible from the aforesaid proceedings is, that the petitioner in

the capacity of Assistant Commissioner, under the provisions of the

Karnataka Land Revenue Act, has held and ordered in the

proceedings as a quasi-judicial Authority. He has not restored the

entry to any private party, but noticing the fact that the land was

used for cattle grazing for ages passes the following order:

                                          "....       ....        ....

               :ೕಲ;ಂಡ ಎ ಾ( ಅಂಶಗಳನು ಪ ಗ!"+ಾಗ ಾಸನ >ಾಲೂ(ಕು gಾಂ 2ಾ ಮ ೋಬ9
      >ಾ*/ಹ9R 2ಾ ಮದ ಸ ೆ1 ನಂಬT 22 ರ ( 61 ಎಕ7ೆ 32 ಗುಂhೆ ಜ0ೕನು ಕಂ+ಾಯ +ಾಖ ೆಗಳ ಪ #ಾರ
      2ೋ3ಾಳ ಜ0ೕ5ಾ.ರುತ+ೆ. ಆದ7ೆ ಆT.U." #ಾಲಂ 12 ರ ( ಅರಣ* ಎಂದು ನಮೂ+ಾ. 4ದು4
      ಕ :ೕಣ ಾ.      ಆT.U.".ಯ    #ಾಲಂ     9   ರ     DಾiJೕನ+ಾರರ        #ಾಲಂನ (   ಅರಣ*    ಎಂದು
      ನಮೂ+ಾ.ರುವCದ#ೆ; BಾವC+ೇ ಆ+ೇಶ ಮತು +ಾಖ ೆಗಳನು ಪ                 ಾ ಗಳQ ಾಜರುಪ "ರುವC ಲ(.
                                          11



     3ಾನ* ಕ5ಾ1ಟಕ ಉಚj 5ಾ*BಾಲಯವC ೋಕಯ* /ರುದk ಜಯ- ೕ ಮತು ಇತರರು, ಕ5ಾ1ಟಕ ಾ
     ಜನರl 1983 (1) 353 ಪ ಕರಣದ ( ಈ #ೆಳಕಂಡಂ>ೆ ಆ+ೇ-"+ೆ.

              "Even though the land was under the physical control of the
     Forest Department, in the absence of an order by the State
     Government under section 3 of the Forest Act and notification under
     section 4 of the Act, the legal position is that the land continues to be
     under the control of the Revenue Dept governed by the Karnataka
     Land Revenue Act"

                 :ೕಲ;ಂಡ #ಾರಣಗ92ಾ. ಸದ ಜ0ೕನು ಕಂ+ಾಯ ಇ ಾ]ೆಯ ಸi>ಾ.ರುತ+ೆ. ಆದ4 ಂದ
     ಈ #ೆಳಕಂಡಂ>ೆ ೕ3ಾ1H"+ೆ.

                                                 ಆ+ೇಶ

                 :ೕಲ`ನ/ಯನು ಪCರಸ; "+ೆ.       ಾಸನ >ಾಲೂ(ಕು gಾಂ 2ಾ ಮ       ೋಬ9 >ಾ*/ಹ9R
     2ಾ ಮದ ಸ ೆ1 ನಂಬT 22 ರ (ರುವ 61 ಎಕ7ೆ 32 ಗುಂhೆ ಜ0ೕನನು ಆT.U."./ಪಹ!ಯ #ಾಲಂ 9
     ರ ( 2ೋ3ಾಳ ಎಂದು ನಮೂದು 3ಾಡಲು ಆ+ೇ-"+ೆ.

                 ಸದ 61 ಎಕ7ೆ 32 ಗುಂhೆ Wೈ Dಾಗುವ9 3ಾ ರುವ ಪ +ೇಶವನು ೊರತುಪ " ಉ9#ೆ
     ಪ +ೇಶದ ( ಅರಣ* ಇ ಾ]ೆಯವರು 5ೆಡು>ೋಪನು Zೆ[ೆ"ರುವ ಪ\ದ ( ಅಂತಹ 5ೆಡು>ೋಪC ಇರುವ
     ಪ +ೇಶವನು     ಅರಣ*   ಇ ಾ]ೆ2ೆ   #ಾ   4 ಸಲು   ಸೂಕ     ಪ Dಾವ5ೆಯನು   m ಾ(J#ಾ ಯವ 2ೆ
     ಸ (ಸಬಹು+ಾ.+ೆ ಎಂದು 25ೇ ಪ       ಾ ಯವ 2ೆ 9ಯಪ "+ೆ.

                 ಈ ಆ+ೇಶವನು   5ಾಂಕ 05-01-2022 ರಂದು eೂೕf"+ೆ."




The order, cannot but be said to be in exercise of quasi-judicial

function. The Deputy Commissioner has now set aside and remitted

the matter back to the hands of the Assistant Commissioner, for

consideration afresh. The said consideration is said to be pending

even as on date.
                                    12



      11. What shocks is the action of the Forest Department. The

Forest   Department    registers    a   private   complaint   before   the

jurisdictional Magistrate invoking Rule 15 of the Rules for offences

punishable under Sections 3A and 3B of the Act. Sections 3A and

3B of the Act read as follows:

            "3-A. Penalty for contravention of the provisions of
      the Act.--Whoever contravenes or abets the contravention of
      any of the provisions of Section 2, shall be punishable with
      simple imprisonment for a period which may extend to fifteen
      days.
           3-B. Offences by authorities and Government
      departments.--(1) Where any offence under this Act has been
      committed--


      (a)   by any department of Government, the head of the
            department; or
      (b)   by any authority, every person who, at the time the
            offence was committed, was directly in charge of, and
            was responsible to, the authority for the conduct of
            the business of the authority as well as the authority,
      shall be deemed to be guilty of the offence and shall be liable to
      be proceeded against and punished accordingly:
            Provided that nothing contained in this sub-section shall
      render the head of the department or any person referred to in
      clause (b), liable to any punishment if he proves that the
      offence was committed without his knowledge or that he
      exercised all due diligence to prevent the commission of such
      offence.
             (2) Notwithstanding anything contained in sub-section
      (1), where an offence punishable under the Act has been
      committed by a department of Government or any authority
      referred to in clause (b) of sub-section (1) and it is proved that
                                  13



     the offence has been committed with the consent or connivance
     of, or is attributable to any neglect on the part of, any officer,
     other than the head of the department, or in the case of an
     authority, any person other than the persons referred to in
     clause (b) of sub-section (1), such officer or persons shall also
     be deemed to be guilty of that offence and shall be liable to be
     proceeded against and punished accordingly."


Section 3A punishes a person who contravenes or abets any of the

provisions of Section 2 with imprisonment which may extend

upto 15 days. Section 3B deals with offence by Authorities and

Government Departments. Any offence committed under the Act by

any Authority, every person who at the time of offence committed

was directly responsible for conduct of the said offence would

become open for punishment for 15 days of imprisonment.



     12. Admittedly, the date on which the petitioner has passed

the order is 05-01-2022. The said order forms the fulcrum of the

entire complaint. The complaint is registered on 27-01-2024, two

years after the petitioner passing the order. The bar under Section

468 of the Cr.P.C., would kick in. Section 468 reads as follows:-

           "468. Bar to taking cognizance after lapse of the
     period of limitation.--(1) Except as otherwise provided
     elsewhere in this Code, no Court shall take cognizance of an
     offence of the category specified in sub-section (2), after the
     expiry of the period of limitation.
                                 14




           (2) The period of limitation shall be--

           (a)   six months, if the offence is punishable
                 with fine only;

           (b)   one year, if the offence is punishable with
                 imprisonment for a term not exceeding
                 one year;

           (c)   three years, if the offence is punishable with
                 imprisonment for a term exceeding one year
                 but not exceeding three years.

            (3) For the purposes of this section, the period of
     limitation, in relation to offences which may be tried together,
     shall be determined with reference to the offence which is
     punishable with the more severe punishment or, as the case
     may be, the most severe punishment."


                                           (Emphasis supplied)


Section 468 deals with power to take cognizance after the period of

limitation. The period of limitation would be 6 months ,if the

offence is punishable with fine only; would be one year, if

the offence is punishable with imprisonment for a term not

exceeding one year. It is settled principle of law, that it is not

the date on which cognizance is taken by the Court that becomes

important for computation of limitation, under Section 468 of the

Cr.P.C, it is the date on which the complaint is registered.        The

offence in the case at hand, is punishable with imprisonment for 15
                                     15



days and fine. The maximum period of limitation thus, would be six

months. The complaint is registered after 2 years of passing the

order. Therefore, the registration of complaint is on the face of it,

beyond limitation.



        13. A Constitution Bench of the Apex Court in the case of

SARAH       MATHEW        v.   INSTITUTE        OF     CARDIO     VACULAR

DISEASES1 has elaborately delineated the concept of limitation

under Section 468 of the Cr.P.C. as follows:

                                    "....    ....     ....

                47. So far as the "heading" of the chapter is concerned, it
        is well settled that "heading" or "title" prefixed to sections or
        group of sections have a limited role to play in the construction
        of statutes. They may be taken as very broad and general
        indicators or the nature of the subject-matter dealt with
        thereunder but they do not control the meaning of the sections
        if the meaning is otherwise ascertainable by reading the section
        in proper perspective along with other provisions. In Frick India
        Ltd. v. Union of India [(1990) 1 SCC 400 : 1990 SCC (Tax) 185]
        , this Court has observed as under : (SCC p. 405, para 8)

                     "8. It is well settled that the headings prefixed
              to sections or entries cannot control the plain words
              of the provision; they cannot also be referred to for
              the purpose of construing the provision when the
              words used in the provision are clear and
              unambiguous; nor can they be used for cutting down
              the plain meaning of the words in the provision.
              Only, in the case of ambiguity or doubt the heading

1
    (2014) 2 SCC 62
                            16



      or sub-heading may be referred to as an aid in
      construing the provision but even in such a case it
      could not be used for cutting down the wide
      application of the clear words used in the provision."

      48. Therefore, the submission that heading of Chapter
XXXVI is an indicator that the date of taking cognizance is
material, must be rejected.

       49. It is true that penal statutes must be strictly
construed. There are, however, cases where this Court has
having regard to the nature of the crimes involved, refused to
adopt any narrow and pedantic, literal and lexical construction
of penal statutes. (See MurlidharMeghrajLoya v. State of
Maharashtra [(1976) 3 SCC 684: 1976 SCC (Cri) 493]
and KisanTrimbakKothula v. State of Maharashtra [(1977) 1
SCC 300: 1977 SCC (Cri) 97].) In this case, looking to the
legislative intent, we have harmoniously construed the
provisions of Chapter XXXVI so as to strike a balance between
the right of the complainant and the right of the accused.
Besides, we must bear in mind that Chapter XXXVI is part of the
Criminal Procedure Code, which is a procedural law and it is well
settled that procedural laws must be liberally construed to serve
as handmaid of justice and not as its mistress. (See Sardar
Amarjit Singh Kalra [Sardar Amarjit Singh Kalra v. Pramod
Gupta, (2003) 3 SCC 272], N. Balaji v. Virendra Singh [(2004) 8
SCC 312] and Kailash [Kailash v. Nanhku, (2005) 4 SCC 480].)

Conclusion

       50. Having considered the questions which arise in this
reference in the light of legislative intent, authoritative
pronouncements of this Court and established legal principles,
we are of the opinion that Krishna Pillai [Krishna Pillai v. T.A.
Rajendran, 1990 Supp SCC 121 : 1990 SCC (Cri) 646] will have
to be restricted to its own facts and it is not the authority for
deciding the question as to what is the relevant date for the
purpose of computing the period of limitation under Section 468
CrPC, primarily because in that case, this Court was dealing with
Section 9 of the Child Marriage Restraint Act, 1929 which is a
special Act. It specifically stated that no court shall take
cognizance of any offence under the said Act after the expiry of
one year from the date on which offence is alleged to have been
                             17



committed. There is no reference either to Section 468 or
Section 473 CrPC in that judgment. It does not refer to Sections
4 and 5 CrPC which carve out exceptions for the special Acts.
This Court has not adverted to diverse aspects including the
aspect that inaction on the part of the court in taking cognizance
within limitation, though the complaint is filed within time may
work great injustice on the complainant. Moreover, reliance
placed on Antulay '1984' case [A.R. Antulay v. Ramdas Sriniwas
Nayak, (1984) 2 SCC 500: 1984 SCC (Cri) 277], in our opinion,
was not apt. In Antulay '1984' case [A.R. Antulay v. Ramdas
Sriniwas Nayak, (1984) 2 SCC 500: 1984 SCC (Cri) 277] this
Court was dealing inter alia with the contention that a private
complaint is not maintainable in the Court of the Special Judge
set up under Section 6 of the Criminal Law (Amendment) Act,
1952 ("the 1952 Act"). It was urged that the object underlying
the 1952 Act was to provide for a more speedy trial of offences
of corruption by a public servant. It was argued that if it is
assumed that a private complaint is maintainable then before
taking cognizance, a Special Judge will have to examine the
complainant and all the witnesses as per Section 200 CrPC. He
will have to postpone issue of process against the accused and
either inquire into the case himself or direct an investigation to
be made by a police officer and in cases under the Prevention of
Corruption Act, 1947 by police officers of designated rank for
the purpose of deciding whether or not there is sufficient ground
for proceeding. It was submitted that this would thwart the
object of the 1952 Act which is to provide for a speedy trial. This
contention was rejected by this Court holding that it is not a
condition precedent to the issue of process that the court of
necessity must hold the inquiry as envisaged by Section 202
CrPC or direct investigation as therein contemplated. That is
matter of discretion of the court. Thus, the questions which
arise in this reference were not involved in Antulay '1984'
case [A.R. Antulay v. Ramdas Sriniwas Nayak, (1984) 2 SCC
500 : 1984 SCC (Cri) 277] : since there, this Court was not
dealing with the question of bar of limitation reflected in Section
468 CrPC at all, in our opinion, the said judgment could not
have been usefully referred to in Krishna Pillai [Krishna
Pillai v. T.A. Rajendran, 1990 Supp SCC 121 : 1990 SCC (Cri)
646] while construing provisions of Chapter XXXVI CrPC. For all
these reasons, we are unable to endorse the view taken
in Krishna Pillai [Krishna Pillai v. T.A. Rajendran, 1990 Supp SCC
121: 1990 SCC (Cri) 646].
                                    18




              51. In view of the above, we hold that for the
        purpose of computing the period of limitation under
        Section 468 CrPC the relevant date is the date of filing of
        the complaint or the date of institution of prosecution and
        not the date on which the Magistrate takes cognizance.
        We further hold that Bharat Kale [Bharat Damodar
        Kale v. State of A.P., (2003) 8 SCC 559 : 2004 SCC (Cri)
        39]    which     is  followed    in Japani    Sahoo [Japani
        Sahoo v. Chandra Sekhar Mohanty, (2007) 7 SCC 394 :
        (2007) 3 SCC (Cri) 388] lays down the correct
        law. Krishna Pillai [Krishna Pillai v. T.A. Rajendran, 1990
        Supp SCC 121 : 1990 SCC (Cri) 646] will have to be
        restricted to its own facts and it is not the authority for
        deciding the question as to what is the relevant date for
        the purpose of computing the period of limitation under
        Section 468 CrPC.

              52. The reference is answered accordingly. The Registry
        may list the matters before the appropriate courts for disposal."

                                                (Emphasis supplied)



In the light of the offence being punishable with 15 days and the

law being unequivocal, the complaint lodged after two years is

hopelessly barred by limitation. Therefore, the complaint ought not

to have been entertained.



        14. Over and above the aforesaid finding, what shocks the

conscience of the Court is that the Forest Department registering a

crime    for   the   performance     of   the   petitioner's   quasi-judicial
                                  19



functions. As an Assistant Commissioner, looking into the records,

he has passed an order, not bartering away the forest land to

private entity, but observing it as a Sarkari Gomala.     Appeal is a

remedy which is exercised by the Forest Department. After having

filed an appeal and secured an order of remand to consider the

issue afresh, it did not lie with the Forest Department to register a

crime against the petitioner for having performed his quasi-judicial

functions, unless it is found the exercise of such function is laced

with criminality and foundationed on mens rea. In the light of the

preceding analysis, if further proceedings are permitted to continue,

it would result in miscarriage of justice and become an abuse of the

process of the law.



      15. For the aforesaid reasons, the following:

                                ORDER

(i) Criminal Petition is allowed.

(ii) Proceeding in C.C.No.315 of 2024 arising out P.C.R.No.105 of 2024 pending before the II Additional Civil Judge & JMFC, Hassan stands quashed.

(iii) It is made clear that the observations made in the course of the order are only for the purpose of consideration of the case of petitioner under Section 482 of Cr.P.C. and the same shall not bind or influence the remanded proceedings concerning R.A.No.296 of 2020-21.

Sd/-

(M.NAGAPRASANNA) JUDGE

Bkp CT:MJ

 
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