Citation : 2025 Latest Caselaw 2958 MP
Judgement Date : 17 January, 2025
NEUTRAL CITATION NO. 2025:MPHC-JBP:2234
1 WP-36242-2024
IN THE HIGH COURT OF MADHYA PRADESH
AT JABALPUR
BEFORE
HON'BLE SHRI JUSTICE MANINDER S. BHATTI
ON THE 17th OF JANUARY, 2025
WRIT PETITION No. 36242 of 2024
ASHISH UPADHYAY
Versus
THE STATE OF MADHYA PRADESH AND OTHERS
Appearance:
Shri Yogesh Mohan Tiwari - Advocate for the petitioner.
Shri Madhur Shukla - Advocate for the respondents.
ORDER
This petition under Article 226 of the Constitution of India has been filed by the petitioner while seeking following reliefs:-
"It is therefore prayed that this Hon'ble Court pleased to call for entire of the petitioner:-
A. To issue a writ in the nature of certiorari to quash the impugned FIR No.50/2019 dated 07.12.2019 and entire charge sheet.
B. Grant any other relief as deemed fit and proper in the circumstances of this case, along with the cost of this writ petition be also awarded."
2 . The facts of the case, in nut shell, are that the petitioner and his brother Ashish Kumar are the owners of an agricultural land situated at Khasra No. 422, Mouja Kajarwara, District Jabalpur and in respect of the
NEUTRAL CITATION NO. 2025:MPHC-JBP:2234
2 WP-36242-2024 said land they executed an agreement as per Article 5(D) in favour of M/s Chaitanya Developer and Promoter. One Suresh Upadhyay and Smt. Anuradha Upadhyay are uncle and aunt of the petitioner and one Sachin Upadhyay is the cousin brother of the petitioner. Suresh Upadhyay was working in the Department of Public Health Engineering and on the basis of the allegation of acquiring disproportionate asset, an offence was registered against him vide FIR No. 25/2019 under Section 13(1)(B) read with Section 13(2) of the Prevention of Corruption Act and Section 120 of the Indian Penal Code. Smt. Anuradha Upadhyay and Sachin Upadhyay were also made co-accused. Upon registration of the offence, an application was moved before the Special Court Act by the prosecution in terms of Section 3 of the
Criminal Law (Amendment) Ordinance, 1944 read with Section 5(6) and 18- A (2) of the Prevention of Corruption Act for attachment of the property, which were owned by the accused persons in the said case. Accordingly, the Special Court passed an order dated 2.8.2019 (Annexure P-3) attaching the property, which were owned by Suresh Upadhyay. Along with the order, there was a list of the properties, which were under attachment, which included Khasra No. 423, Mouja - Kajarwara, District Jabalpur. The petitioner is the owner of plot No. 213 situated at Khasra No. 422, which was sought to be sold to one Veer Bahadur Singh and accordingly a sale-deed was executed on 21.10.2019 (Annexure P-4). However, as the plot number was incorrectly mentioned as 181 in the sale-deed dated 21.10.2019, a suit was filed for declaration of the said sale-deed to be null and void. The suit was decreed vide judgment dated 14.2.2022 (Annexure P-6).
NEUTRAL CITATION NO. 2025:MPHC-JBP:2234
3 WP-36242-2024
3. The respondents EOW registered a case against the petitioner under Section 420, 120-B of the IPC while alleging that the sale-deed in question was in respect of the land situated at Khasra No. 423, Mouja - Kajarwara, District Jabalpur, which was covered by the order of attachment and despite there being an order, the sale-deed (Annexure P-4) was executed in favour of Veer Bahadur Singh. Hence, this petition has been filed by the petitioner seeking quashment of the FIR and ensued proceedings.
4 . The counsel for the petitioner contends that the petitioner is the owner of Khasra No. 422 and there is no dispute as regards the fact that Khasra No. 422, Mouja - Kajarwara, District Jabalpur is not a part of the order of attachment. It is contended that the petitioner had executed the sale- deed in favour of Veer Bahadur Singh on 21.10.2019, however, on account of inadvertent and bonafide error, the plot number was incorrectly mentioned in the same. The plot No. 213 situated at Khasra No. 422, Mouja - Kajarwara, District Jabalpur was to be sold but instead of Plot No. 213, incorrect plot No. 181 was mentioned. As the buyer did not wish to buy the property any further, therefore, he had sworn-in an affidavit dated 22.11.2019 (Annexure P-5) and the Civil Court ultimately allowed the civil suit filed by the petitioner in which the buyer was impleaded as defendant and declared the sale-deed to be null and void. The judgment of the Civil Court was delivered on 14.2.2022 (Annexure P-6). However, after execution of the sale-deed, the respondents registered a case against the petitioner while alleging that by executing the sale-deed there was violation of the
order of attachment and the order of attachment having been passed under
NEUTRAL CITATION NO. 2025:MPHC-JBP:2234
4 WP-36242-2024 the statutory provisions, ought to have been complied with.
5. It is further contended that this Court vide order dated 9.1.2025 had directed the respondents to file an affidavit of the Investigating Officer demonstrating as to whether Khasra No. 422, Mouja - Kajarwara, District Jabalpur is covered by the attachment order or not. In compliance of the same, an affidavit has been filed by the Investigating Officer in which it has been stated that Khasra No. 422, Mouja - Kajarwara, District Jabalpur is not covered by attachment order.
6 . It is further contended by the counsel for the petitioner that the present petitioner is the owner of Khasra No. 422, Mouja - Kajarwara, District Jabalpur and he has no connection with Khasra No. 423, Mouja - Kajarwara, District Jabalpur, which according to the respondents is under attachment. Hence, entire prosecution of the petitioner would be an exercise in futility and no case is made out to prosecute the petitioner, particularly when the sale-deed was executed in respect of Khasra No. 422, Mouja - Kajarwara, District Jabalpur only and which has been subsequently declared as null and void.
7. Per contra, the counsel for the respondents submits that the present petition is liable to be dismissed. It is contended that the in the present case, there is a report which reflects that plot No. 181 is a part of Khasra No. 423, Mouja - Kajarwara, District Jabalpur. However, the petitioner has projected that plot No. 181 was situated at Khasra No. 422 and 1000 sq. ft. of land of plot No. 181 was alienated vide sale-deed dated 21.10.2019 (Annexure P-4) in favour of Veer Bahadur Singh. The said action of the
NEUTRAL CITATION NO. 2025:MPHC-JBP:2234
5 WP-36242-2024 petitioner was illegal and thereby an offence was committed by the petitioner. It is further contended that no part of Khasra No. 423, Mouja - Kajarwara, District Jabalpur could have been sold or alienated in view of the order of attachment dated 2.8.2019 (Annexure P-3). It is contended that the offence of cheating has been committed in respect of Khasra No. 423, Mouja
- Kajarwara, District Jabalpur, however, in the sale-deed (Annexure P-4), Plot No. 181 was shown to be a part of Khasra No. 422 and the said fact was incorrect. Hence taking into consideration, the intention of the petitioner at the time of execution of the sale-deed, the petition be dismissed as the petitioner himself having realized that there could not have been any sale- deed, later on approached the Civil Court seeking declaration of the sale- deed to be a nullity. The counsel for the respondents has placed reliance on the decision of the Apex Court in Kaptan Singh Vs. State of U.P. - (2021) 9 SCC 35; State of Uttar Pradesh and another Vs. Akhil Sharda and others - 2022 SCC Online SC 820; State of M.P. Vs. Surendra Kori - (2012) 10 SCC 155 and Manik Bi Vs. Kadapala Shreyas Reddy and another - SLP 9Cri) No. 2924 of 2023.
8. No other point is argued or pressed by the counsel for the parties. 9 . Heard the submissions advanced on behalf of the parties and perused the record.
10. On perusal of the record, it reveals that an order was passed by the Special Court on 2.8.2019 (Annexure P-3) of attachment of the properties and the said order of attachment included Khasra No. 423, Mouja - Kajarwara, District Jabalpur. A case under the provisions of the Prevention
NEUTRAL CITATION NO. 2025:MPHC-JBP:2234
6 WP-36242-2024 of Corruption Act was registered against the uncle, aunt and cousin brother of the petitioner vide FIR No. 25/2019, however, the petitioner was not accused in the said case. Later on, according to the prosecution, against the order of attachment, the petitioner executed a sale-deed and made an attempt to alienate Khasra No. 423, Mouja - Kajarwara, District Jabalpur also, which was part of the order of attachment.
11. To deal with the allegation so levelled by the prosecution, if the sale-deed dated 21.10.2019 (Annexure P-4) is perused, it reveals that the entire sale-deed nowhere refers to Khasra No. 423, Mouja - Kajarwara, District Jabalpur. The said sale-deed contained plot No. 181, area 1000 sq. fot Khasra No. 422, Mouja - Kajarwara, District Jabalpur. The sale-deed was not in respect of Khasra No. 423, Mouja - Kajarwara, District Jabalpur. It is undisputed that Khasra No. 423 is covered by the order of attachment but the Khasra No. 422 is not covered by the order of attachment.
1 2 . The respondents have alleged that plot No. 181, which is mentioned in the sale-deed, in fact is a part of Khasra No. 423 and not Khasra No. 422, Mouja - Kajarwara, District Jabalpur, therefore, an attempt was made by the petitioner to alienate the property situated at Khasra no. 423, Mouja - Kajarwara, District Jabalpur. This contention of the respondents if considered while taking into consideration the contents of the sale-deed (Annexure P-4), it would reveal that the sale-deed nowhere
contains reference of Khasra No. 423, Mouja - Kajarwara, District Jabalpur, therefore, apparently there was no question of alienating the property which was situated at Khasra No. 423 Mouja - Kajarwara, District Jabalpur. Even
NEUTRAL CITATION NO. 2025:MPHC-JBP:2234
7 WP-36242-2024 assuming the contention of the respondents that plot No. 181 was a part of Khasra No. 423 and was not a part of Khasra No. 422 to be correct, even then if the sale-deed was not pertaining to transaction in respect of Khasra No. 423 Mouja - Kajarwara, District Jabalpur, no property on the strength of the said sale-deed could have been alienated to third party. Even otherwise, the proposed buyer also sworn-in an affidavit dated 22.11.2019 (Annexure P-
5), in which he also admitted that plot number was incorrectly mentioned in the sale-deed and, therefore, he expressed his consent as regards cancellation of transaction. The Civil Court also ultimately declared the sale-deed to be null and void vide judgment dated 14.2.2022 (Annexure P-6). In such circumstances, if the sale-deed in question was not in respect of Khasra No. 423 Mouja - Kajarwara, District Jabalpur, which was covered by the order of attachment, the present petitioner could not have been prosecuted, inasmuch as, the petitioner is not the owner of Khasra No. 423 Mouja - Kajarwara, District Jabalpur and no sale-deed was executed by the petitioner in respect of Khasra No. 423.
13. The Apex Court in Mahmood Ali and others vs. State of Uttar Pradesh and others - 2023 SCC OnLine SC 950 in para-13 ruled thus :
"13. 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
NEUTRAL CITATION NO. 2025:MPHC-JBP:2234
8 WP-36242-2024 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."
14. Further, the Apex Court in the case of State of Haryana Vs. Bhajan Lal - 1992 Supp. (1) SCC 335 held as under:-
"102. In the backdrop of the interpretation of the various relevant provisions of the Code under Chapter XIV and of the principles of law enunciated by this Court in a series of decisions relating to the exercise of the extraordinary power under Article 226 or the inherent powers under Section 482 of the Code which we have extracted and reproduced above, we give the following categories of cases by way of illustration wherein such power could be exercised either to prevent abuse of the process of any court or otherwise to secure the ends of justice, though it may not be possible to lay down any precise, clearly defined and sufficiently channelised and inflexible guidelines or rigid formulae and to give an exhaustive list of myriad kinds of cases wherein such power should be exercised.
(1) Where the allegations made in the first information report or the complaint, even if they are taken at their
NEUTRAL CITATION NO. 2025:MPHC-JBP:2234
9 WP-36242-2024 face value and accepted in their entirety do not prima facie constitute any offence or make out a case against the accused.
(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) XXXXXXX
(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)XXXXXXXXXXXXXXX
(7) XXXXXXXXXXXXX
15. Thus, in view of the aforesaid decision of the Apex Court and the analysis made hereinabove, in the considered opinion of this Court the prosecution of the petitioner is unsustainable and is liable to be quashed.
NEUTRAL CITATION NO. 2025:MPHC-JBP:2234
10 WP-36242-2024 1 6 . So far as the decisions relied upon by the respondents are concerned, they are of no assistance being distinguishable on facts.
1 7 . Accordingly, the petition is allowed . FIR dated 50/2019 dated 7.12.2019, so far as it relates to the petitioner, registered against the petitioner and ensured proceedings are hereby quashed. The petitioner is discharged from the aforesaid charges.
(MANINDER S. BHATTI) JUDGE
PB
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!