Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sanjay Sharma vs The State Of Madhya Pradesh
2024 Latest Caselaw 21723 MP

Citation : 2024 Latest Caselaw 21723 MP
Judgement Date : 9 August, 2024

Madhya Pradesh High Court

Sanjay Sharma vs The State Of Madhya Pradesh on 9 August, 2024

Author: Vivek Rusia

Bench: Vivek Rusia

                                             (1)        W.A.No.788/2024 and W.A.No.812/2024


                              IN THE HIGH COURT OF MADHYA
                                         PRADESH

                                                   AT GWALIOR

                                                       BEFORE

                                  HON'BLE SHRI JUSTICE VIVEK RUSIA
                                                 &
                             HON'BLE SHRI JUSTICE RAJENDRA KUMAR VANI

                                           ON THE 9th OF AUGUST, 2024

                                           WRIT APPEAL No. 788 of 2024

                                            SANJAY SHARMA
                                                Versus
                               THE STATE OF MADHYA PRADESH AND OTHERS

                                                        With

                                           WRIT APPEAL No. 812 of 2024

                                             DILIP SHARMA
                                                 Versus
                               THE STATE OF MADHYA PRADESH AND OTHERS


                          Appearance:

                                Shri Kailash Narayan Gupta, learned Senior counsel with
                          Shri Sanjeev Jain and Ms.Suhani Dhariwal learned counsel for the
                          appellants.
                                Shri Ajay Kumar Nirankari learned Government Advocate
                          for the respondents/State.


                                                       ORDER
                                              (2)           W.A.No.788/2024 and W.A.No.812/2024

                          Per: Justice Vivek Rusia

Since both the appeals are arising out of the same

controversy, hence, are being decided by this common order.

2. Appellants/petitioners have fil

ed W.A.No.788/2024 and W.A.No.812/2024 against the

order dt.14.03.2024 passed by the Writ Court, whereby the Writ

Petition No.152 of 2012 has been dismissed.

3. The facts of the case in short are as under:-

(i) The appellants/petitioners are the real brothers and

permanent residents of District Gwalior. Appellant/petitioner

Sanjay Sharma is the Managing Director of Heeralal Estate and

Construction Private Limited Company. Because of threat

perception, appellants complained to S.P. and sought police

protection by deputing one policeman with each of them. The S.P.

Gwalior vide order dt.25.04.2005 provided them the security of

police personnel only for a period of three months. Thereafter, the

appellants were attacked by Hari Sharma and others and therefore

they lodged a report before the Police Station. In the aforesaid

incident, the son of appellant Sanjay Sharma was killed. The

accused persons were arrested and tried under Section 148, 307 read

with Section 149, 302 read with Section 149 of IPC and Section 25

(3) W.A.No.788/2024 and W.A.No.812/2024

(1-B) of the Arms and they were convicted and sentenced by the

learned Special Judge (Atrocities), Gwalior vide judgment

dt.14.02.2007. Thereafter, vide letter dt.12.05.2008, Superintendent

of Police, Gwalior asked the appellants/ petitioners to discontinue

the police protection given by way of 1-4 guards due to non-

payment of necessary charges to the police department. Due

prominent personality of the town vide letter dt.21.04.2010,

Superintendent of Police, Gwalior again directed the Reserve

Inspector, Police Line, Gwalior to provide SAF guards for one

month because of the threat perception. It is important to mention

here the appellants/petitioners already had arms licenses of one

revolver one rifle 315 bore and another gun of 12 bore. In the year

2011, the police protection was withdrawn by the respondents,

therefore, the appellants/petitioners filed Writ Petition No.152/2012

before this Court.

(ii) Vide order dt.06.01.2012, while issuing notices to the

respondents, by way of interim relief Writ Court directed

respondents to continue the security provided earlier to them till the

next date of hearing. A further direction was given to list the case

immediately after the service of notice upon the respondents. The

(4) W.A.No.788/2024 and W.A.No.812/2024

Writ Petition was listed on 03.07.2017 and admitted for hearing and

the interim relief was directed to be continued.

(iii) The respondents/State filed the reply on 21.02.2012 by

submitting that if the petitioners/appellants want to take the benefit

of security guards, the same can be provided to them in terms of

circular dt.21.5.2010 issued by the competent authorities of the

State Government. Since the petitioners/appellants have sufficient

income and property, therefore, they can pay the charges to the

government. Along with the return, the respondents filed a copy of

the circular dated 26.03.2011 prescribing the rate for providing

security for Inspector, Sub Inspector, Assistant Sub Inspector, Head

Constable and Constable for the financial year 2010-11 and 2011-

12. The respondents also filed a copy of the letter dt.30.01.2012

written by the Superintendent of Police Gwalior to the appellants

informing that for providing a Head Constable as a security guard

the rate is Rs.1700/- and for Constable, the rate is Rs.1600/- per day

and the same is liable to be deposited under 0055 Police Head by

way of challan. It has also been informed that upon deposit of the

aforesaid amount, the Policemen shall be provided in compliance of

the court order dt.06.01.2012. After the aforesaid order, the

(5) W.A.No.788/2024 and W.A.No.812/2024

appellants/petitioners neither returned the security nor paid any

charges to the police department.

(iv) The writ petition remained pending for years together

and came up for hearing only when the respondents filed an

application for dismissal of the Writ Petition on 11.04.2023. Along

with this application, the respondents have filed the calculation

chart to show that the appellants have not paid security charges

amounting to Rs.2,55,50,596/- to date, therefore, the writ petition be

dismissed.

(v) Writ Petition was finally heard and vide order

dt.14.03.2024 the same was dismissed by observing that the police

security privately to the citizen is neither a fundamental nor

statutory right. The police are meant to provide protection and

security to the common man and not to persons like petitioners for

years together without payment of any charge and in the absence of

any threat perception. After the dismissal of the writ petition, nw

the police department initiated the recovery proceeding by way of

RRC to recover the amount of Rs.2,55,50,596/-. Hence, this Writ

Appeal.

4. Shri K.N. Gupta, learned senior counsel appearing on

behalf of the appellants submits that the circular dt.26.03.2011

(6) W.A.No.788/2024 and W.A.No.812/2024

provides a deposit of charges of six months in advance and a bank

guarantee for the period of one year. No such demand was made

from the petitioners/appellants and security was being provided in

compliance of the interim order of the Court to the appellants/

petitioners, therefore, now the charges are not liable to be recovered

from the appellants. It is further submitted that the writ court after

the dismissal of the writ petition ought not to have directed for

recovery of the amount of Rs.2,55,50,596/- from the appellants.

We have heard the learned counsel for the parties.

5. We are not impressed by the aforesaid submissions of the

learned senior counsel. The unfortunate incident in the family of the

appellants/ petitioners took place on 28.05.2005 thereafter the

appellants/petitioners applied to the Superintendent of Police for

providing a gunman. Vide order dt.25.04.2005, one SAF guard was

provided temporarily only for a period of three months. Thereafter,

some of the accused persons were arrested and they were convicted

on 14.02.2007. The remaining accused were also arrested in the

year 2007. From 2005 to 2007 there was no threat assessment, but

the appellants continued to enjoy the facility of the guard without

payment of any charges. Later on, 1-4 guards were also provided at

their residence. Despite the conclusion of the criminal case, they

(7) W.A.No.788/2024 and W.A.No.812/2024

filed a writ petition seeking direction to the respondents to provide

them security by deputing a police gunman. The Writ Court has

passed an order to continue the security which was provided to the

petitioner. The Writ Court by way of interim order did not direct the

police department to provide the security by deputing the policeman

free of cost. Immediately after the interim order, letter

dt.30.01.2012 was written to the petitioners/appellants by the

Superintendent of Police, Gwalior requesting them to deposit

Rs1700/- per day for Head Constable and Rs.1600/- per day for

Constable. The appellants/petitioners did not challenge the aforesaid

order by way of amendment in the writ petition and continued to

avail the facility without depositing any charges in the absence of

any fundamental right, constitutional right or statutory right to get

the police guard for security free of cost. The writ Court has rightly

dismissed the writ petition. We are not inclined to interfere in the

order passed by the Writ Court. The police department has rightly

demanded Rs.2,55,50,596/- as per the circular dated 26/03/2011.

6. The police department has not taken into consideration the

other expenditures incurred on these constables like travelling with

the appellants on government expenses, like TADA, Railway tickets

etc. as when the police guard travelled with the petitioners/the

(8) W.A.No.788/2024 and W.A.No.812/2024

appellants in train. Hence the writ appeals are devoid of merit and

are hereby dismissed.

7. At the end of the arguments, Shri Gupta, learned senior

counsel appearing for the petitioners/appellants submits that the

facility of repayment by way of easy instalments at the rate of

Rs.5,00,000/- per appellant per month be provided to them. This

submission is not liable to be considered at this stage now when the

petitioners/ the appellants have not disclosed their financial status

before this court or pleaded inadequacy of the funds.

8. The appellants/petitioners may file appropriate applications

before the respondents for availing the facility of repayment by way

of EMI subject to a deposit of 50% of total recovery in advance.

9. Both the Writ Appeals are devoid of any merit and are

dismissed accordingly.

A copy of this order be retained in connected writ appeal.

                          (VIVEK RUSIA)                  (RAJENDRA KUMAR VANI)
                            JUDGE                                JUDGE

                          SP









 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter