Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Zafar Ali vs The State Of Madhya Pradesh
2025 Latest Caselaw 2555 MP

Citation : 2025 Latest Caselaw 2555 MP
Judgement Date : 9 January, 2025

Madhya Pradesh High Court

Zafar Ali vs The State Of Madhya Pradesh on 9 January, 2025

Author: Maninder S. Bhatti
Bench: Maninder S. Bhatti
         NEUTRAL CITATION NO. 2025:MPHC-JBP:1107




                                                                1                            MCRC-33983-2024
                              IN     THE      HIGH COURT OF MADHYA PRADESH
                                                    AT JABALPUR
                                                        BEFORE
                                        HON'BLE SHRI JUSTICE MANINDER S. BHATTI
                                                  ON THE 9 th OF JANUARY, 2025
                                            MISC. CRIMINAL CASE No. 33983 of 2024
                                                     ZAFAR ALI
                                                       Versus
                                      THE STATE OF MADHYA PRADESH AND OTHERS
                           Appearance:
                              Shri Sankalp Kochar - Advocate for the applicant.
                              Shri Yogendra Das Yadav - Government Advocate for the respondent/State.

                              Shri Satyam Agrawal - Advocate for the respondent No.2.

                                                                    ORDER

This petition has been filed by the applicants under Section 482 of Cr.P.C. seeking quashment of FIR dated 20.10.2022 vide Crime No.1065/2022 registered at Police Station Nishatpura, District Bhopal for the offences punishable under Section 420 of IPC as well as the entire criminal proceedings in connection thereto.

2. The controversy revolves around a land situated at Khasra No.3 admeasuring area 3.47 acres at village Nishatpura, Ward No.69 Tehsil

Huzur, District Bhopal. As per appellant case, the said land was owned by Mr. Sajjad Hussain and Mr. Sajjad Hussain executed a "Power of Attorney"

in favour of the present applicant in respect of a land admeasuring about 22,500 sq,ft, out of total area of 3.47 acres of Khasra No.3. The present applicant was given the authority to execute the sale-deed in favour of the purchaser of the said plot or the plots upon its sub-division. Accordingly, the

NEUTRAL CITATION NO. 2025:MPHC-JBP:1107

2 MCRC-33983-2024 present applicant had executed a sale-deed in favour of one Shafiqa Begum in respect of plot No.116. However, respondent No.2, namely, Irfan Hussain lodged a complaint on 24.08.2021 and in the said complaint it was alleged that the aforesaid property was recorded in the name of his father, namely, Sajjad Hussain who never executed any "Power of Attorney" in favour of anyone. One Ajam Ali executed few sale-deeds in respect of some part of the said property and the present applicant also executed the sale-deed of some parts of the same Khasra number. On the basis of the complaint so lodged by the respondent No.2, the First Information Report has been registered and the present applicant is being prosecuted.

3. Learned counsel for the applicant contends that the entire prosecution of the applicant is unsustainable inasmuch as a purely civil

dispute is being given a color of criminality which is impermissible. It is contended by the counsel that the owner of the property is Mr. Sajjad Hussain had executed a "Power of Attorney" dated 01.01.1995 (Annexure A/2) in favour of the present applicant. The said "Power of Attorney" even as on date has not been disputed by Mr. Sajjad Hussain who is the owner of the property. The respondent No.2 who is son of Mr. Sajjad Hussain, has no right as regards the said property and thus, no First Information Report at his instance could have been lodged. It is further contended by the counsel that as respondent No.2 was interfering with the disposal of the property by present applicant therefore, a suit for permanent injunction was filed against respondent No.2 and his father-Mr. Sajjad Hussain. Both of them, despite receiving notice, did not appear before the trial Court and ultimately

NEUTRAL CITATION NO. 2025:MPHC-JBP:1107

3 MCRC-33983-2024 proceeded ex-parte. The trial Court though vide judgment dated 07.03.2024 (Annexure A/4) dismissed the suit but concluded in paragraph 16 that Mr. Sajjad Hussain had executed "Power of Attorney" in favour of the present applicant. The trial Court proceeded to dismiss the suit on the ground of locus standi as the suit was filed on the strength of the "Power of Attorney"

but the fact remains that the Court concluded specifically in paragraph 16 that Mr. Sajjad Hussain who was defendant No.1 in the suit, had executed a "Power of Attorney" in favour of the present applicant.

4. It is contended by the counsel that respondent No.2 was hand in gloves with the official of the Police Station Nishatpura, therefore, a complaint was made by the present applicant to the higher police official which is contained in Annexure A/5. The respondent No.2, in the meantime, had settled the matter amicably and had made an application dated 15.01.2022 before Police Station Nishatpura, Bhopal vide Annexure A/6 and had made a specific prayer that he did not wish to pursue any action on his complaint against the present applicant as there was an amicable settlement between respondent No.2 and present applicant. The said communication dated 15.01.2022 (Annexure A/6) has not been disputed by the respondent No.2, thus, counsel contends that in such circumstances, as the Station House Officer, Nishatpura, District Bhopal was hand-in-gloves with respondent No.2 and was even flouting the directions of his superior which is evident from page Nos.58, 59 and 60 of the petition, the First Information Report has been lodged in order to humiliate and harass the present applicant in absence

of any illegality. The dispute is purely civil in nature. If the respondent No.2

NEUTRAL CITATION NO. 2025:MPHC-JBP:1107

4 MCRC-33983-2024 intends to dispute the "Power of Attorney" which was issued in favour of the present applicant, it is for the respondent No.2 to approach a competent Civil Court seeking declaration against the said "Power of Attorney" but the First Information Report cannot be made a tool to unnecessarily humiliate and harass the present applicant. In support of his contention, counsel has placed reliance of the decisions of Apex Court in the cases of Paramjeet Batra vs. State of Uttarakhand and others reported in (2013) 11 SCC 673, Anand Kumar Mohatta and Another vs. State (NCT of Delhi), Department of Home and Another reported in (2019) 11 SCC 706, State of Uttar Pradesh and Others vs. Ravi Prakash Srivastava and Another reported in (2019) 20 SCC 744, Jaswant Singh vs. State of Punjab and Another reported in 2021 SCC OnLine SC 1007, Usha Chakraborty and Another vs. State of West Bengal and Another reported in 2023 SCC OnLine SC 90 and Mahmood Ali and Others vs. State of U.P. and Others reported in 2023 SCC OnLine SC 9 5 0 submits that the impugned First Information Report and ensued proceedings deserve to be quashed.

5. Per contra, learned counsel for the respondent/State as well as respondent No.2 have opposed the prayer and submitted that the First Information Report prima facie discloses commission of a cognizable offence and interfering with such an FIR, is not permissible. It is contended by the counsel for the respondent No.2 that Mr. Sajjad Hussain, who is his father, had never executed any "Power of Attorney" in favour of the present applicant. Statement of Mr. Sajjad Hussain was recorded under Section 161 of Cr.P.C. and in the said statement, he clearly stated that he had not

NEUTRAL CITATION NO. 2025:MPHC-JBP:1107

5 MCRC-33983-2024 executed any "Power of Attorney" in favour of the present applicant, therefore, in view of the said statement of Mr. Sajjad Hussain, the prosecution of the present applicant is sustainable and does not require any interference.

6. It is further contended by the counsel for the respondent No.2 that the present applicant on the strength of a forged "Power of Attorney" has alienated a part of the property and respondent No.2 who has to inherit the property eventually, is the ultimate sufferer and his interests are being jeopardized. Therefore, counsel submits that the present applicant is not entitled for any relief as prayed and inherent powers under Section 482 of Cr.P.C. cannot be exercised. It is contended by the counsel that as per the First Information Report, prima facie a case is made out against the present applicant under the aforesaid section and, therefore, no interference is warranted.

7. No other point is argued or pressed by both the parties.

8. Heard the rival submissions and perused the record. 9 . A perusal of record reflects that the First Information Report has been lodged against the present applicant and one Ajam Ali on the allegation that the applicant and co-accused had alienated the property in question which was owned by the father of respondent No.2/complainant on the strength of forged "Power of Attorney". The said "Power of Attorney" is dated 01.01.1995 and as per the contents of "Power of Attorney", the same was executed by Mr. Sajjad Hussain in favour of the present applicant in respect of an area admeasuring 22,500 sq.fts. out of 3.50 acres of Khasra

NEUTRAL CITATION NO. 2025:MPHC-JBP:1107

6 MCRC-33983-2024 No.3 situated at village Nishatpura, District Bhopal.

10. The First Information Report reflects that the complaint was lodged by respondent No.2 on 24.08.2021 and in the said complaint, it was stated that the present applicant had executed a sale-deed of Plot No.116 which was a part of Khasra No.3 village Nishatpura, Bhopal on 24.03.2010 in favour of one Shafiqua Begum and Ms. Shafiqua Begum, in turn, alienated the said property to third person and it was also alleged in the First Information Report that there are other sale-deeds also which were executed by the present applicant on the strength of forged "Power of Attorney". Along with the complaint, there is a sale-deed executed by the present applicant in favour of Ms. Shfiqua Begum in respect of Plot No.116 and the total area is mentioned as 600 sq.fts.

11. The prosecution apart from the First Information Report examined the present applicant and present applicant in his statement stated that he was authorized by Mr. Sajjad Hussain to execute sale-deed and as per the "Power of Attorney", he executed 25-26 sale-deeds and all the sale-deeds were duly registered. As per the case diary, the statement of respondent No.2 under Section 161 of Cr.P.C. was recorded on 22.01.2022. Apart from the said statement of respondent No.2, statement of Mr. Sajjad Hussain is also there which contains his signature also. In the said statement, Mr. Sajjad Hussain stated that he had not executed any "Power of Attorney" in favour of the

present applicant. The said statement of Mr. Sajjad Hussain which is available in the case diary including his signature does not contain any date. There are two other statements in the case diary of the respondent No.2 and

NEUTRAL CITATION NO. 2025:MPHC-JBP:1107

7 MCRC-33983-2024 Mr. Sajjad Hussain and the said statements according to prosecution, were recorded on 17.11.2022, however, both these statements do not contain signatures of respondent No.2 or Mr. Sajjad Hussain.

12. It is undisputed that the respondent No.2 is the son of the owner of the property i.e. Mr. Sajjad Hussain. Respondent No.2 had lodged the complaint on 24.08.2021, therefore, by 24.08.2021 it was well known to the original owner i.e. Mr. Sajjad Hussain that there was alienation of property in question by the present applicant. Mr. Sajjad Hussain has not lodged any report against the present applicant and there is no complaint on record by Mr. Sajjad Hussain who is the original owner of the said property against the present applicant.

13. Respondent No.2 while claiming himself to be the power of attorney holder of the property, lodged the complaint and a stand has been taken that the respondent No.2 being son of original owner i.e. Mr. Sajjad Hussain, has right to inherit the property. If the respondent No.2 lodged the complaint against the present applicant and stand of respondent No.2 was that his father had never executed any "Power of Attorney" in favour of the present applicant, then respondent No.2 himself could have amicably settled the dispute or not, is questionable aspect. The respondent No.2 in his reply to this application has not disputed his communication dated 15.01.2022 (Annexure A/6), by which, he expressed his intention to not press the said complaint against the present applicant. The said communication dated 15.01.2022 was also produced in the civil suit by the present applicant as Exhibit P/4.

NEUTRAL CITATION NO. 2025:MPHC-JBP:1107

8 MCRC-33983-2024

14. It is evident from perusal of paragraph 3 of judgement and decree dated 07.03.2024 (Annexure A/4) that the notice of the suit was served upon the respondent No.2 as well as Mr. Sajjad Hussain and yet, they did not appear before the trial Court and eventually proceeded ex-parte vide order dated 14.12.2021. Despite the said civil suit also, in which it was specifically claimed by the present applicant that he had right as regards the property in question on the strength of "Power of Attorney" dated 01.01.1995, no efforts were ever made by the original owner Mr. Sajjad Hussain or even by respondent No.2 to rebut the said assertion.

15. It is further evident from perusal of paragraph 16 of judgment of trial Court dated 07.03.2024 that the trial Court had concluded that defendant No.1 i.e. Mr. Sajjad Hussain had executed a "Power of Attorney" in favour of present applicant (who was plaintiff in the suit). Therefore, it is apparent that the dispute pertains to a property and according to applicant, he is holder of a "Power of Attorney" executed by the original owner i.e. Mr. Sajjad Hussain and according to respondent No.2, the said "Power of Attorney" is forged and was not executed by Mr. Sajjad Hussain.

16. It is also undisputed that the original owner Mr. Sajjad Hussain has not filed any complaint against the present applicant nor has filed any suit despite coming to know about the alienation of the property by the present applicant to third person on the strength of "Power of Attorney" dated 01.01.1995. Therefore, apparently, the dispute pertains to the validity of "Power of Attorney" and the same can only be gone into by the civil Court and it is undisputed that the applicant himself on the strength of the "Power

NEUTRAL CITATION NO. 2025:MPHC-JBP:1107

9 MCRC-33983-2024 of Attorney" had approached the civil Court, therefore, the respondent No.2 and Mr. Sajjad Hussain had all opportunity to dispute the said "Power of Attorney".

17. The respondent No.2 has not disputed the fact that the judgment and decree of the civil Court dated 07.03.2024 including the findings contained in paragraph 16, have not been assailed by respondent No.2 or Mr. Sajjad Hussain by filing any First Appeal. Therefore, it is crystal clear that it is a case where a civil dispute is being sought to be converted into an alleged act of criminality in order to settle the personal score. It is also not disputed that the respondent No.2 himself had moved an application to not to press his complaint against the present applicant in view of amicable settlement between them. The said application (Annexure A/6) has not been controverted by the respondent No.2 though a reply to this petition has been filed by him way back on 23.12.2024.

18. In the entire reply so produced by the respondent No.2, there is no dispute as regards the communication dated 15.01.2022 contained in Annexure A/6. Thus, the contents of First Information Report and the documents which are part of the case diary reflect that dispute is purely civil in nature.

19. The Apex Court in the case of Randheer Singh vs. State of U.P. reported in (2021) 14 SCC 626 held in paragraph 33 as under:-

"33. In this case, it appears that criminal proceedings are being taken recourse to as a weapon of harassment against a purchaser. It is reiterated at the cost of repetition that the FIR does not disclose any offence so far as the appellant is concerned. There is

NEUTRAL CITATION NO. 2025:MPHC-JBP:1107

10 MCRC-33983-2024 no whisper of how and in what manner, this appellant is involved in any criminal offence and the charge-sheet, the relevant part whereof has been extracted above, is absolutely vague. There can be no doubt that jurisdiction under Section 482CrPC should be used sparingly for the purpose of preventing abuse of the process of any court or otherwise to secure the ends of justice. Whether a complaint discloses criminal offence or not depends on the nature of the allegation and whether the essential ingredients of a criminal offence are present or not has to be judged by the High Court. There can be no doubt that a complaint disclosing civil transactions may also have a criminal texture. The High Court has, however, to see whether the dispute of a civil nature has been given colour of criminal offence. In such a situation, the High Court should not hesitate to quash the criminal proceedings as held by this Court in Paramjeet Batra [Paramjeet Batra v. State of Uttarakhand, (2013) 11 SCC 673 : (2012) 4 SCC (Cri) 76] extracted above."

20. The Apex Court in the case of Usha Chakraborty vs. State of West Bengal reported in (2023) SCC OnLine SC 90 held in paragraph 17 as under:-

"17. In the aforesaid circumstances, coupled with the fact that in respect of the issue involved, which is of civil nature, the respondent had already approached the jurisdictional civil court by instituting a civil suit and it is pending, there can be no doubt with respect to the fact that the attempt on the part of the respondent is to use the criminal proceedings as weapon of harassment against the appellants. The indisputable facts that the respondent has filed the pending title suit in the year 2015, he got no case that he obtained an interim relief against his removal from the office of Secretary of the School Managing Committee as also the trusteeship, that he filed the stated application for an order for investigation only in April, 2017 together with absence of a case that despite such removal he got a right to get informed of the affairs of the school and also the trust, would only support the said conclusion. For all these reasons, we are of the considered view that this case invites invocation of the power under Section 482 Cr. P.C. to quash the FIR registered based on the direction of the Magistrate Court in the afore-stated application and all further

NEUTRAL CITATION NO. 2025:MPHC-JBP:1107

11 MCRC-33983-2024 proceeding in pursuance thereof. Also, we have no hesitation to hold that permitting continuance of the criminal proceedings against the appellants in the aforesaid circumstances would result in abuse of the process of Court and also in miscarriage of justice."

21. The Apex Court in the case of Paramjeet Batra vs. State of Uttarakhand reported in (2013) 11 SCC 673 held in paragraph 12 as under:-

"12. While exercising its jurisdiction under Section 482 of the Code the High Court has to be cautious. This power is to be used sparingly and only for the purpose of preventing abuse of the process of any court or otherwise to secure ends of justice. Whether a complaint discloses a criminal offence or not depends upon the nature of facts alleged therein. Whether essential ingredients of criminal offence are present or not has to be judged by the High Court. A complaint disclosing civil transactions may also have a criminal texture. But the High Court must see whether a dispute which is essentially of a civil nature is given a cloak of criminal offence. In such a situation, if a civil remedy is available and is, in fact, adopted as has happened in this case, the High Court should not hesitate to quash criminal proceedings to prevent abuse of process of court."

22. The Apex Court in the case of Mahmood Ali (supra) held in paragraph 13 as under:-

"13. At this stage, we would like to observe something important. Whenever an accused comes before the Court invoking either the inherent powers under Section 482 of the Code of Criminal Procedure (CrPC) or extraordinary jurisdiction under Article 226 of the Constitution to get the FIR or the criminal proceedings quashed essentially on the ground that such proceedings are manifestly frivolous or vexatious or instituted with the ulterior motive for wreaking vengeance, then in such circumstances the court owes a duty to look into the FIR with care and a little more closely. We say so because once the complainant decides to proceed against the accused with an ulterior motive for wreaking personal vengeance etc. then he would ensure that the

NEUTRAL CITATION NO. 2025:MPHC-JBP:1107

12 MCRC-33983-2024 FIR/complaint is very well drafted with all the necessary pleadings. The complainant would ensure that the averments made in the FIR/complaint are such that they disclose the necessary ingredients to constitute the alleged offence. Therefore, it will not be just enough for the Court to look into the averments made in the FIR/complaint alone for the purpose of ascertaining whether the necessary ingredients to constitute the alleged offence are disclosed or not. In frivolous or vexatious proceedings, the Court owes a duty to look into many other attending circumstances emerging from the record of the case over and above the averments and, if need be, with due care and circumspection try to read in between the lines. The Court while exercising its jurisdiction under Section 482CrPC or Article 226 of the Constitution need not restrict itself only to the stage of a case but is empowered to take into account the overall circumstances leading to the initiation/registration of the case as well as the materials collected in the course of investigation. Take for instance the case on hand. Multiple FIRs have been registered over a period of time. It is in the background of such circumstances the registration of multiple FIRs assumes importance, thereby attracting the issue of wreaking vengeance out of private or personal grudge as alleged."

23. In view of the aforesaid judgment of the Apex Court it is evident that the Court while dealing with a petition under Section 482 of Cr.P.C., can read between the line and also take into consideration the other materials apart from the First Information Report, if the same clearly go to show that the First Information Report is merely a device to abuse the process of law.

24. The Apex Court in the case of State of Haryana Vs. Bhajan Lal, AIR 1992 SC 604 has also laid down the following parameters for quashing the FIR:-

"(1) Where the allegations made in the first information report or the complaint, even if they are taken at their face value and accepted in their entirety do not prima facie constitute any offence or make out a case against the accused.

NEUTRAL CITATION NO. 2025:MPHC-JBP:1107

13 MCRC-33983-2024 (2) Where the allegations in the first information report and other materials, if any, accompanying the FIR do not disclose a cognizable offence, justifying an investigation by police officers under Section 156(1) of the Code except under an order of a Magistrate within the purview of Section 155(2) of the Code. (3) Where the uncontroverted allegations made in the FIR or complaint and the evidence collected in support of the same do not disclose the commission of any offence and make out a case against the accused.

(4) Where, the allegations in the FIR do not constitute a cognizable offence but constitute only a non-cognizable offence, no investigation is permitted by a police officer without an order of a Magistrate as contemplated under Section 155(2) of the Code. (5) Where the allegations made in the FIR or complaint are so absurd and inherently improbable on the basis of which no prudent person can ever reach a just conclusion that there is sufficient ground for proceeding against the accused. (6) Where there is an express legal bar engrafted in any of the provisions of the Code or the Act concerned (under which a criminal proceeding is instituted) to the institution and continuance of the proceedings and/or where there is a specific provision in the Code or the Act concerned, providing efficacious redress for the grievance of the aggrieved party.

(7) Where a criminal proceeding is manifestly attended with mala fide and/or where the proceeding is maliciously instituted with an ulterior motive for wreaking vengeance on the accused and with a view to spite him due to private and personal grudge."

25. Thus, this Court is of the considered view that the prosecution launched against the applicant is ill-founded as the same is a purely civil in nature. Therefore, the First Information Report and also ensued proceedings so far as they relate to present applicant deserves to be quashed.

26. Resultantly, this petition stands allowed. First Information Report bearing Crime No.1065/2022 dated 20.10.2022 registered at Police Station Nishatpura, District Bhopal for the offence punishable under Section 420 of IPC and all further proceedings in connection thereto so far as they relate to

NEUTRAL CITATION NO. 2025:MPHC-JBP:1107

14 MCRC-33983-2024

applicant stand quashed. The present applicant is discharged of the charge framed against him.

27. Bail bond if executed by the applicant also stand discharged.

(MANINDER S. BHATTI) 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 : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter