Citation : 2024 Latest Caselaw 7999 Raj
Judgement Date : 12 September, 2024
[2024:RJ-JD:37154]
HIGH COURT OF JUDICATURE FOR RAJASTHAN
AT JODHPUR
S.B. Criminal Revision Petition No. 731/2021
Tara Ram S/o Shri Gula Ram, Aged About 60 Years, The Then
Land Revenue Inspector, Pokaran, R/o Village Rawatpura, Police
Station Falsund, District Jaisalmer.
----Petitioner
Versus
State Of Rajasthan, Through Anti Corruption Bureau.
----Respondent
Connected With
S.B. Criminal Revision Petition No. 739/2021
Himmata Ram S/o Sh. Chuna Ram, Aged About 68 Years, The
Then Patwari-I, Pokaran, R/o Village Gomat, P.s. Pokaran, Dist.
Jaisalmer.
----Petitioner
Versus
State Of Rajasthan, Through Anti Corruption Bureau.
----Respondent
S.B. Criminal Revision Petition No. 741/2021
Ghewar Ram S/o Sh. Magna Ram, Aged About 60 Years, The
Then Patwari-Ii, Pokaran, R/o Village Medwa, P.s. Pokaran, Dist.
Jaisalmer.
----Petitioner
Versus
State Of Rajasthan, Through Anti Corruption Bureau.
----Respondent
S.B. Criminal Revision Petition No. 751/2021
Kaluram S/o Sh. Bhuralal, Aged About 57 Years, B/c Soni, R/o
Sunaron Ki Gali, Pokran, Dist. Jaisalmer (Raj.).
----Petitioner
Versus
State Of Rajasthan, Through Pp
(Downloaded on 12/09/2024 at 08:52:14 PM)
[2024:RJ-JD:37154] (2 of 14)
For Petitioner(s) : Mr. Vineet Jain, Sr. Advocate assisted
by Mr. Vishal Sharma &
Mr. Harshwardhan Singh Rathore
For Respondent(s) : Mr. Prem Singh Panwar, PP
Mr. Urja Ram Kalbi, PP
HON'BLE MR. JUSTICE BIRENDRA KUMAR
Judgment
Judgment Reserved on : 27 & 30.8.2024 Judgment Pronounced on : 12.9.2024
1. The petitioners herein i.e. Tara Ram, Ghewar Ram, Kaulram
and Himmata Ram are accused in FIR No.368/2001 registered
with Police Station, Anti-Corruption Bureau, Jaipur (Outpost ACB,
Jaisalmer) for the offence under Sections 467, 471, 477A, 120-B
IPC and Section 13(1)(d), 13(2) of Prevention of Corruption Act,
1988. They are aggrieved by common order dated 23.7.2021
passed by learned Special Judge (Prevention of Corruption Act)
No.1, Jodhpur in Sessions Case No.01/2015 (State Vs. Tara Ram &
Ors.) arising out of the aforesaid FIR, whereby the learned
trial Judge has decided to frame charges against them. Against
Kalu Ram charges have been framed for offence under Sections
420, 467 and 120-B IPC, whereas against other petitioners,
charges have been framed for offence under Sections 420, 467,
120-B IPC as well as under Section 13(1)(d)/13(2) of Prevention
of Corruption Act.
2. Heard the parties at length and perused the records.
[2024:RJ-JD:37154] (3 of 14) 3. The prosecution case is that in the year 1994, the
Government of Rajasthan invited applications for allotment of land
in Canal area in Tehsil Pokhran. The land was to be allotted under
the Rajasthan Colonisation (Allotment and Sale of Government
Land in the Indira Gandhi Canal Colony Area) Rules, 1975.
10399 applications were received and were forwarded to the
Tehsildar, Pokhran for verification. For allotment of land, there are
certain qualifications and disqualifications mentioned in Rule 2(xiii)
of the aforesaid Rules of 1975. The applicant must be "Landless
person" under Rule 2(xiii). It is alleged that Tehsildar, Pokhran in
conspiracy with the applicants issued eligibility certificates to those
persons who were in fact not eligible and for the purpose
Tehsildar obtained Rs.2000/- per person. According to FIR
Tehsildar Mana Ram Patel and Manvendra Kumar were indulged in
issuing certificates besides other public servants. In the FIR,
besides the aforesaid Tehsildars certain beneficiaries were also
made accused, however, after investigation Mana Ram Patel and
Manvendra Kumar were not charge-sheeted, rather charge-sheet
was submitted against the petitioners and some others.
4. Rule 2 (xiii) of the Rajasthan Colonisation (Allotment and
Sale of Government Land in the Indira Gandhi Canal Colony Area)
Rules, 1975, which defines "Landless person" is reproduced
below :-
Rule 2 (xiii) "Landless Person" means a person who,-
(i) Is a resident of Rajasthan; and
(ii) has been by profession a bona fide agriculturist or a bona fide agricultural labourer,
[2024:RJ-JD:37154] (4 of 14)
having agriculture as the primary source of his income and who either does not hold any land anywhere in India or holds less than 25 bighas, but it does not include temporary cultivation lease holder:
Provided that a person holding continuously since before the 1st day of April, 1955 only barani land in a village may surrender that land in favour of Government free of cost and on acceptance of such surrender, he will also be treated as a landless person of that village. In case he is not allotted any command land within a year of such surrender, he can revoke the surrender of the land made by him:
Provided further that a released 'Sagri' as certified by the Sub-Divisional Officer will also be treated as landless person of that village.
Explanation- For the purpose of this proviso "Sagri" means the bonded labourer as defined in the Bonded Labour System (Abolition) Act, 1976 (Central Act 19 of 1976).]
Provided further that the following categories of persons shall not be deemed to be landless persons, namely:-
(a) an employee other than a casual or work charged employee of the Government or of a commercial or industrial establishment or concern, his wife and children dependent on him.
(b) a person who has sold or otherwise transferred the whole or part of the land held by, or allotted to him other than land transferred to or acquired by the Government or statutory bodies and thereby reduces the size of his holding to become landless person."
5. Out of the aforesaid four petitioners only petitioner-Kalu Ram
is the beneficiary and other two petitioners, namely, petitioner
Himmata Ram and Ghewar Ram were the Patwaries (public
servant) at the time of incident and petitioner-Tara Ram was the
Land Revenue Inspector.
6. Learned senior counsel for the petitioners submits that
against petitioner-Kalu Ram offences whereunder charges have
been framed are not made out on acceptance of entire prosecution
[2024:RJ-JD:37154] (5 of 14)
case as it is. There is no case against Kalu Ram that he
dishonestly induced any person to deliver any property or to
make, alter or destroy the whole or any part of a valuable
security, or anything which is signed or sealed and which is
capable of being converted into a valuable security. Likewise,
offence under Section 467 IPC is not made out as there is no
allegation against the petitioner that he created any false
document as defined under Section 464 IPC. In the absence of
ingredients of substantive offence charge for conspiracy would
automatically fail.
7. Learned senior counsel for the petitioner submits that the
record would show that the petitioner-Kalu had applied for
allotment of land on 13.3.1990. Application of the petitioner is on
the record. The Tehsildar and Patwari reported that the petitioner
was an agriculturist and agricultural labour. This report was
submitted on 10.1.1992. Thereafter allotment order was issued
on 17.9.1993 but the petitioner did not take possession of the
land allotted to him for the reason that after a year or two, of the
filing of application for allotment of land under the Scheme,
petitioner entered into a business of jewellery and within years the
business flourished and the petitioner also got his firm registered
with the Rajasthan Sales Tax Department vide Regn.No. RST-
1508/08822/Jaisalmer dated 01.6.1997. The inquiry relating to
grant of false certificate of eligibility was conducted thereafter and
the Authorities took a view that since the petitioner was a
businessman, as such, was disqualified for allotment of land and
[2024:RJ-JD:37154] (6 of 14)
the co-accused had wrongly submitted report to show favour to
the petitioner.
8. Learned senior counsel for the petitioner submits that the
chronology of events would show that on the date of application
the petitioner was not a businessman and after engaging in the
business the petitioner never attempted to get allotment of land
under the Scheme. The charge-sheet would reveal that though the
petitioner and some other beneficiaries were not eligible for
allotment of land, Tehsildar Mana Ram Patel and Manvendra
Kumar for extraneous consideration abused their position and
issued false certificate.
It is worth to mention that the Competent Authority did not
grant sanction to prosecute Mana Ram Patel and Manvendra
Kumar. In Para-3 of charge-sheet, it is stated that Bishambar Lal,
Tehsildar Pokhran had enquired on the application of petitioner-
Kalu Ram. Besides Bishambar Lal, Patwari Kanvraj Singh,
Pokhran-Ist and Ghewar Ram had also submitted a report that the
main occupation of petitioner was farming and working as
agricultural labour, whereas in fact the petitioner was a Jeweller
and a rich person having commercial electric connection and was
paying income-tax.
It is worth to mention here that no sanction was granted to
prosecute Bishamber Lal Tehsildar and by the impugned order, the
learned trial Judge has discharged co-accused Kanvraj Singh.
9. Though, learned counsel for the respondent opposed the
prayer of the petitioner on the ground that a roving inquiry on the
[2024:RJ-JD:37154] (7 of 14)
prosecution material is not permissible at this stage nor its
evidentiary value can be examined. Only for non-grant of sanction
to some other co-accused, the petitioner who is not a public
servant, cannot be absolved of responsibility.
10. No doubt law is trite that at the stage of charge the
prosecution material is to be looked into as it is. Nothing is to be
added nor subtracted nor the defence version can be looked into.
If on a bare perusal of prosecution material the charge appears to
be groundless the accused would be discharged, otherwise the
trial would proceed. There is nothing on record that on the date of
application the petitioner had submitted any wrong information.
Moreover, as soon as the petitioner and his family members got
engaged in business after years of making of the application, the
petitioner acted with fairness and did not took possession over the
allotted land nor pursued the matter anymore after filing of the
application. The Enquiry Report submitted by the public servants
is not signed by the petitioner, therefore, it is evident that the
petitioner was not a party to any report. The petitioner was
allotted Chak No.1 JDM, Murabba No.139/12 under the Scheme
but the petitioner never took possession of the same, which would
be evident from the revenue record (Girdawari). When the
petitioner declined, the said Chak/Murabba was allotted to one
Nakhat Singh S/o. Anoop Singh.
11. On a bare perusal of the prosecution material it is evident
that the petitioner never made any false statement in the
application filed in the year 1990 as there is no evidence that in
[2024:RJ-JD:37154] (8 of 14)
the year 1990 the petitioner had a flourishing business. Since
petitioner was wholly engaged in the business, he did not took
any interest in allotment and non-allotment of the same, rather he
never took possession of allotted land and the same in turn was
allotted to some other person, therefore, criminal prosecution of
the petitioner-Kalu Ram is groundless, hence the impugned order
to the extent of petitioner-Kalu Ram stands hereby set aside and
Kalu Ram is discharged of the charges levelled as well as the case
concerned.
12. Other petitioners i.e. Tara Ram, Ghewar Ram and Himmata
Ram are public servants. The allegation against these petitioners
and the Tehsildars concerned is that they wrongly and collectively
submitted false report making the disqualified applicants as
qualified one. This was done for extraneous consideration by
abusing their post and position.
13. Learned senior counsel for the petitioners submits that the
petitioners were only concerned with submitting report on the
basis of revenue records. Learned counsel has referred to Rule 22
to Rule 169 of the Rajasthan Land Revenue (Land Records)
Rules, 1957 and submits that duty of Patwaries is to submit report
on the basis of revenue records and physical verification of the
crops standing in field; measurement of land etc. They are not
concerned with making enquiry in respect of other occupations of
the applicants or their jobs. It was the business of the Tehsildars
to enquire and submit such report. So far as the note regarding
revenue record and availability of particular area of land is
[2024:RJ-JD:37154] (9 of 14)
concerned, none of the petitioners have committed any error.
Rather the petitioners were wrongly clubbed with the Tehsildars
that they did not inform about other business and income of the
beneficiary. The Tehsildars have already been refused sanction to
be prosecuted, though, they were charge-sheeted, hence parity
should be maintained in the mattes of the petitioners who are also
public servants and deserves protection under the law.
14. Learned senior counsel for these petitioners submits that the
learned trial Judge has also taken note of the fact that the report
regarding other engagements of applicants were to be submitted
by the Tehsildars and not by the Patwaries and taking this view in
consideration, the learned trial Judge discharged the Patwari
Bheeka Ram and Patwari Kanvraj Singh.
15. A perusal of the charge-sheet would reveal that co-accused
Bishambar Lal Tehsildar had submitted his enquiry report dated
15.7.1992 showing that applicant Vallabh Das was a labourer. Mr.
Kanvraj Singh Patwari had also submitted the said report, whereas
Vallabh Das was a renowned businessman of grains.
It is worth to notice that no sanction to prosecute Vallabh
Das was granted and Kanvraj Singh Patwari was discharged by the
trial Judge. Identical allegation is against Bishamber Lal and
Kanvraj Singh in the matter of grant of certificate to beneficiary
Mohan Lal. In the matter of petitioner-Kalu Ram Patwari Kanvraj
Singh and Ghewar Ram had submitted report that the main
profession of Kalu Ram was of labour. Since Kanvraj Singh was
[2024:RJ-JD:37154] (10 of 14)
discharged by the trial Judge, the petitioner Ghewar Ram claims
parity of treatment.
16. In the matter of applicant Shanti Lal, a Committee of
petitioners Himmata Ram, Ghewar Ram and Tara Ram had
submitted report that the applicant was a farmer. At the time
father of applicant who was a Headmaster of school, had already
retired on 30.4.1994. Evidently the report was submitted on
22.12.1997 when father of Shanti Lal was already retired Teacher
and allotment of land was made in the year 2001. Evidently the
job of father was not a disqualification under the above-referred
Rules, therefore, these petitioners were dragged in the matter on
surmises and conjectures.
The allegation against petitioners Himmata Ram and Ghewar
Ram is that they had submitted a report that applicant Bhanwar
Lal was an agricultural labour, whereas Bhanwar Lal had a medical
shop since 01.01.1965.
17. As noticed above, it was not the business of Patwaries under
the Rules cited above nor they were assigned any duty by any
superior authority to find out other occupation of the applicants,
rather it was duty of Tehsildars, who were not sanctioned to be
prosecuted. Moreover, the trial Judge while discharging the
above-referred Patwaries has also observed that the Patwaries
were not expected to submit report regarding other engagements
of the applicant. In the matter of Jyoti Prasad report was
submitted by petitioners Himmata Ram, Ghewar Ram and Bheeka
Ram. The Patwaries had reported that there is no land in the name
[2024:RJ-JD:37154] (11 of 14)
of mother of applicant Jyoti Prasad. After allotment of land to
Jyoti Prasad under the Scheme it surfaced that his grand-mother
Ayodhya Devi had 55 Bighas of land in Patwar Mandal Loharkee.
Loharkee evidently was not within the Patwar jurisdiction of these
Patwaries, hence, they cannot be blamed to have submitted any
false report. Moreover, property in the name of grand-mother was
not a disqualification of the applicant under the Rules. Patwari
Bheeka Ram standing on similar footing to the petitioners had
been discharged by the trial Judge. The learned trial Judge while
refusing discharge to the petitioners has recorded that non-
grant of sanction for prosecution to other co-accused would not
absolve the petitioners from their criminal liability.
18. From the discussions made above, it is evident that nothing
is there on the record that any fact was wrongly recorded by the
Patwari which are in their domain of public duty. If fact of other
business or occupation of the beneficiary was not brought
correctly on record, that was duty of Tehsildars and not that of the
Patwaries. Similarly situated co-accused Bheeka Ram and Kanvraj
Singh have been discharged by trial Judge, thus, the petitioners
also deserve to be discharged.
19. While claiming parity the petitioners have relied upon the
judgment of Hon'ble Supreme Court in Indira Devi Vs. State of
Rajasthan & Anr., reported in Criminal Appeal No.593 of 2021,
decided on 23.7.2021. The fact of Indira Devi's case (supra) was
that public servants sitting on higher pedestal were not granted
sanction, however, sanction was granted in the matter of
[2024:RJ-JD:37154] (12 of 14)
respondent Yogesh Acharya, a Clerk level employee. The High
Court allowed application of Yogesh Acharya under Section 482 Cr.
P.C., and quashed criminal prosecution against him. The
complainant moved before Hon'ble Apex Court. The Hon'ble
Supreme Court referred earlier judgments in B. Shah & Ors. Vs.
M.S. Kochar reported in (1979) 4 SCC 177 and State of
Maharashtra Vs. Dr. Budhikota Subbarao reported in (1993)
3 SCC 339, wherein it was held that Section 197 of Cr. P.C., ought
to be read in a liberal sense for grant of protection to the public
servant with respect to actions, which though constitute an
offence, are "directly and reasonably" connected with their official
duties and affirmed the order of the High Court.
20. The present case is identical to Indira Devi's case (supra)
wherein State did not choose to challenge refusal of sanction by
the State to other co-accused, who were similarly situated atleast
to that of the petitioners.
21. The trial Judge while refusing prayer of petitioners Tara Ram
and Ghewar Ram to discharge has distinguished their case to that
of Patwari Kanvraj Singh on the ground that the petitioners
reported in the matter of Chandra Singh that he was an
agricultural labour, whereas the record revealed that Chandra
Singh had sold his 66 Bighas of land of Halka Patwar, Pokhran on
01.07.1971 to his full brother Sang Singh. Further mother of
Chandra Singh Smt. ShreeKanwar had 75 Bighas of land. The
learned trial Judge mis-directed itself and did not consider the
applicant Chandra Singh had sold his land prior to 1975 Rules
[2024:RJ-JD:37154] (13 of 14)
whereunder qualification and dis-qualifications are mentioned.
Moreover, the land standing in the name of mother is not a
disqualification for Chandra Singh to apply and get allotment
under the Scheme as per Rule 2(xiii) of the Rules of 1975.
Similarly, the trial Judge refused to discharge petitioner-Himmata
Ram for the reason that he failed to report that in village
Rajmathai Laxmi Narayan had 43 Bighas of agricultural land.
Village Rajmathai was not within Patwar jurisdiction of Himmata
Ram nor he was expected to inspect record of different places.
The Patwaries and the Tehsildars had jointly submitted
reports in respect of the individual applicants. The petitioners-
Patwaries did not submit any wrong information regarding
availability of land to any of the applicant, rather the Tehsildars
who were expected to report on other occupations and jobs of the
applicants failed to discharge their duty and they did not submit
such report, however, the State has decided to not to prosecute
them and as such no sanction was granted. Evidently the action of
the State is discriminatory one among the equals rather
discriminatory against the Patwaries, who stood on better footing
than the Tehsildars. For this reason also the criminal prosecution
against petitioners-Patwaries is not sustainable.
22. One more thing is evident that during whole of the
investigation, it did not surface that in fact the petitioners had
acted in discharge of their official duty for extraneous
consideration. The prosecution has failed to bring any evidence
that Rs.2000/-, as alleged was paid to any of the accused by the
[2024:RJ-JD:37154] (14 of 14)
beneficiary. Only surmises and conjectures are available which
makes the charge groundless coupled with other facts and
circumstances of this case. Unless demand and acceptance of
bribe is prima facie alleged, offence under the Prevention of
Corruption Act aforesaid would not be attracted, therefore, charge
against these petitioners Tara Ram, Himmata Ram and Ghewar
Ram also appears to be groundless and discriminative to that of
other co-accused referred above, who were either not granted
sanction by State or were discharged by trial Judge by the
impugned order. Hence, the impugned order against these
petitioners also stand set aside. They are discharged from their
criminal liability.
23. All the criminal revision petitions are allowed accordingly.
(BIRENDRA KUMAR), J.
Sanjay
Powered by TCPDF (www.tcpdf.org)
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!