Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 15, Cited by 0]

Madhya Pradesh High Court

Laxminarayan Soni vs The State Of Madhya Pradesh on 20 December, 2024

Author: Milind Ramesh Phadke

Bench: Milind Ramesh Phadke

                                     1

           IN THE HIGH COURT OF MADHYA PRADESH
                                AT G WA L I O R
                                      BEFORE
      HON'BLE SHRI JUSTICE MILIND RAMESH PHADKE

                        Writ Petition No.29427 of 2022
                                      Shivcharan
                                           vs.
                                State of M.P. & Others
                         Writ Petition No.1506 of 2023
                                   Kamlesh Sharma
                                          Vs.
                                State of M.P. & Others
                           Writ Petition No.2158 of 2023
                                      Ramji Vyas
                                           vs.
                                State of M.P. & Others
                           Writ Petition No.2160 of 2023
                                  Laxminarayan Soni
                                           vs.
                                State of M.P. & Others
                              Writ Petition No.15110 of 2024
                                   Ramesh Rathore
                                           vs.
                                State of M.P. & Others
APPERANCE

      (Shri Nirmal Sharma, Shri Vishal Singh Bhadoriya and Shri R.K. Goyal -
Advocates for the petitioners in the above cases)
      (Shri M.S. Jadon - Government Advocate for the State)
------------------------------------------------------------------------------------------
        Reserved on                           :      22/10/2024
                                      2

        Delivered on                          :      20/12/2024
------------------------------------------------------------------------------------------
        This petition having been heard and reserved for orders, coming
on for pronouncement this day, the Hon'ble Shri Justice Milind
Ramesh Phadke pronounced/passed the following:
----------------------------------------------------------------------------------------
                                         ORDER

[Regard being had to the similitude of the controversy, these five petitions were heard analogously and decided by this common order. For factual convenience, facts as narrated in W.P. No.1506 of 2023 are taken into consideration.] The present petition under Article 226 of the Constitution of India has been preferred against the order dated 05.01.2023; whereby, while invoking the provisions of Section 339(C) of Madhya Pradesh Municipalities Act, 1961 (for short ''Act of 1961''), the Additional Collector has held the petitioner to be indulged in illegal colonization and its development without due and requisite permission and the Chief Municipal Officer, Nagarpalika, Shivpuri has been directed to get an F.I.R./ criminal case registered against the present petitioner, within a period of seven days under the provisions of the Act of 1961 and intimate the same accordingly.

2. Short facts of the case are that the petitioner is owner of a land bearing Survey No.182/2/Min-1, ad-measuring 0.353 hectares, situated at Village Fatehpur and for his own personal use, a part of land has been developed, but to surprise of the petitioner, a show-cause notice dated 11.10.2021 was issued alleging that he had illegally constructed a road and had divided the land in small plots and is selling the said plots and raising construction thereon though the land has not been diverted and no colonizer license has been obtained and neither any lay-out plan has been 3 sanctioned by the Town and Country Planning. Thus, by way of the said show-cause notice, the petitioner was show-caused as to why penal action be not initiated against him under the provisions of Sections 339 ('A' to 'G') of Act of 1961 and as to why an F.I.R./criminal case be not registered. By way of the said show-cause notice, a reply was sought till 25.10.2021. Vide letter dated 16.12.2021, a reply was submitted by the petitioner and it was informed that he has not raised any colony nor he has constructed any road or has done plotting of the area and had sold the plots and the information, which has been received by the authorities, is false; thus, prayed for filing of the said show-cause notice.

3. After receiving reply on 28.12.2021, the statements of Patwari Halka Ramveer Singh Rawat were recorded wherein he stated that on the land in question, the petitioner had done plotting and had sold the said plots. He further stated that no colonizer license and no permission from the Town and Country Planning had been taken nor had got any lay-out plan sanctioned by the Town and Country Planning and though there was total absence of any of the requisite permissions, the petitioner was raising illegal colony and on the spot, two houses have also been constructed. The said witness was even cross-examined by the counsel for the petitioner in which the fact of selling of the plots could not be rebutted.

4. On 18.01.2022, the petitioner himself submitted an affidavit wherein it was stated that he had purchased one plot on the disputed land and in the present Khasra, the portion of 31002 sq. feet has been recorded in the name of the present petitioner alongwith other co-owners. He further stated that he had not made any change on the land after purchase of the plot and the plot, which has been purchased by him, is lying on the spot as it is. It was, thus, averred that he has not contravened any of the provisions of the Act of 1961 and prayed for dismissal of the proceedings.

4

But after filing of the affidavit, the petitioner did not remain present for his cross-examination.

5. On 26.04.2022, the petitioner again submitted an application alleging therein that since the spot inspection has not been conducted by the Patwari, therefore, the proceedings are liable to the quashed.

6. On the said application, report was called for from the Patwari, to which he informed that the report in this regard has already been submitted and plot has been recorded in the name of the petitioner in the revenue records.

7. After considering the report and other documents available on record, the said application of the petitioner was rejected. Thereafter, written submissions were placed on behalf of the petitioner and it was averred therein that since he had only purchased an area of 3100 sq. feet. of the land, on which there is no possibility to develop any colony and the plot/land which has been purchased by the petitioner is lying as it is, therefore, the proceedings initiated against him are per se illegal. After considering the written submissions, from the revenue records for the year 2013-14, it was found that over 38000 sq. ft. of land, i.e. 0.353 hectares, the name of the petitioner was recorded but in the recent Khasra entries, the name of the petitioner was only recorded on 31002 sq. ft. and alongwith his name, on 7000 sq.ft., the names of other persons have been recorded, who have been sold the plots; thus, holding the said fact to be sale of plots, the petitioner was found to be guilty under the provisions of Act of 1961 and the order dated 05.01.2023 was passed whereby the Chief Municipal Officer, Nagarpalika, Shivpuri was directed to get an F.I.R./ criminal case registered against the present petitioner, with a further direction restraining the petitioner from sale or purchase of the plots over the land in dispute till the provisions of Act of 1961 are not complied with.

5

Aggrieved by the aforesaid order, the present petition has been filed. Because without application of mind, the order has been passed.

8. Learned counsel for the petitioner has raised a preliminary argument that the order passed by the Additional Collector was without jurisdiction, as he has no powers under the provisions of the Act of 1961 for initiating prosecution and the said powers only lay with the Chief Municipal Officer (''CMO'') and in absence of any express sanction, the Additional Collector could not usurp the jurisdiction available to the CMO, therefore, the impugned order is unsustainable, which deserves to be quashed.

9. It was further argued that the impugned order is unsustainable, as it has been passed without due application of mind, when by no stretch of imagination, it can be presumed that over 0.057 hectare, any colony can be developed.

10. While referring to Sub-Section (2) of Section 313 of the Act of 1961, it was argued that any prosecution under this Act or under any rule or bye-law thereunder may, save as therein otherwise provided, is required to be instituted before any Magistrate and every fine or penalty imposed under or by virtue of this Act or any rule or bye-law thereunder, and any compensation expenses, charges or damages for the recovery of which no special provision is otherwise made in this Act, may be recovered on application to any Magistrate by the distress or sale of any movable property within the limits of his jurisdiction belonging to the person from whom the money is claimed; thus, the only remedy available is to file a complaint before the concerned Magistrate alleging any offence under the provisions of this Act and therefore, directions issued by the Additional Collector for registration of an F.I.R./criminal case through Chief Municipal Officer is impermissible.

11. To bolster his submissions, he had relied upon the decision of the 6 Co-ordinate Bench of this Court in the matter of Municipal Council vs. Radha Bai reported in 1990 Cri.L.J. 2361 wherein while examining the provisions of Section 313 of the Act of 1961 and Section 468 of CrPC, it has been observed that the Municipalities Act does not provide any forum of its own for trial of criminal cases and by virtue of Sub-section (2) thereof, the prosecution has to be before ordinary criminal courts, thus, when only the recourse available to the respondents for initiating prosecution under the Section 339(C) of Act of 1961, is by way of filing a complaint before the concerned Magistrate, no F.I.R./ criminal case can be directed to be registered.

12. On the basis of the aforesaid arguments, it was submitted that grave illegality has been committed by the Additional Collector in directing the Chief Municipal Officer, Nagarpalika, Shivpuri to get an F.I.R./ criminal case registered against the petitioner, therefore, the same being illegal and perverse deserves to be quashed.

13. Per contra, learned Government Advocate for the State had submitted before this Court that the present petition relates to the order dated 05.01.2023 passed by the Additional Collector in exercise of powers under Section 339(C) of the Act of 1961 inter-alia finding the petitioner to be engaged in illegal development of colony and alienating/selling the plots without any permission and after affording due opportunity of hearing had found that the petitioner had committed an offence under Section 339(C) of the Act of 1961 of illegal colonization, therefore, had rightly directed the CMO, who is the Officer authorized, to initiate prosecution by lodging a criminal complaint against the petitioner and on the basis of which, the CMO vide letter dated 19.01.2023 had made a complaint to Police Station Physical Shivpuri to register a case under Section 339(C) of the Act of 1961 against the petitioner and on its basis, 7 Crime No.19 of 2023 had been registered and the same is challenged on the ground that Revenue Authority has no jurisdiction or authority to direct for registration of an F.I.R. or criminal prosecution against the petitioner insofar as it pertains to violations which constitute an offence under the provisions Act of 1961, as the power to prosecute for offences committed under the said Act is vested with the Municipal Council, Chief Municipal Officer or any other Officer authorized by the council, which is wholly misconceived argument, as the F.I.R. has been lodged by CMO himself, who is an officer authorized to move such complaint and it does not matter as to how he had received the information, as the source of information regarding commission of offence is material so long as the person acting on such information is duly authorized and empowered under the relevant provisions of the Act.

14. It was further submitted that the ground of lack of authority and jurisdiction to prosecute available with the respondents is of no consequence at this stage, as it is a preliminary stage of investigation and has not yet transformed into a case for prosecution, which would be arrived only after the police has conducted its investigation and decide to press charges against the petitioner and this argument appeals to reason as the police authorities can directly register any cognizable offence under the Act of 1961 and the question of authority of competent person to prosecute does not arise at this stage and this aspect will gain significance only at the stage of taking cognizance by the Magistrate.

15. It was further submitted that the present petition deserves to be dismissed also on the ground that the letter/complaint written by the CMO dated 19.01.2023 has not been challenged and the F.I.R. which has been registered is the consequence of the letter of CMO; hence, in absence of seeking substantive relief, no consequential relief can be granted.

8

16. On the basis of the aforesaid submissions, it was prayed that the present petition, being no sum and substance, deserves to be dismissed.

17. Heard counsel for the parties and perused the record.

18. The first contention which has been raised by the petitioner is that the Additional Collector, who had passed the impugned order 05.01.2023, had no authority under the provisions of Act of 1961 to pass such order, therefore, the impugned order is liable to be set aside.

19. Initially, the action has been initiated on the basis of report submitted by the SDO (Revenue), dated 14.07.2021 and at that time, Madhya Pradesh Nagarpalika (Colony Development) Rules, 2021 though were not notified but vide its Notification dated 13.01.2022 as per Proviso to Rule 28 which deals with the Repeal Clause, anything done or any action taken under the rules or bye-laws so repealed shall be deemed to have been done or taken under the corresponding provisions of the Rules of 2021. Thus, the provisions of Section 2021 are required to be seen.

20. As per Part-3 of the said Rules which provides for provisions related to 'Unauthorised Colonies' contains Rules 22 to 25. As per Rule 22, it is duty of the competent authority, in exercise of the powers conferred to him under Madhya Pradesh Municipal Corporation Act, 1956 and Madhya Pradesh Municipalities Act, 1961, to ensure that unauthorized colonies are not developed in the municipal area and if such information of unauthorized development is received then he shall issue a show-cause notice to the developer and landowner by giving a time period of 15 days, showing cause as to why action should not be taken against him under these rules and thereafter, if no satisfactory reply is received within the prescribed time period, the competent authority may issue final notice, giving 15 days' time for removal of development/construction and also 9 send intimation to the concerned Sub-Registrar to stop registration of sale/agreement to sale in the said colony and only in case, the development/construction is not removed in the unauthorised colony within the period specified, the competent authority shall take action for removal of the development/construction and also file complaint against the developer and landowner in the concerned police station for taking necessary penal action under the relevant provisions of the Act.

21. Thus, it is evident from the aforesaid provisions that in case even after giving time to remove the unauthorized construction it is not removed then the competent authority can file a complaint against the developer and landowner in the concerned police station for taking necessary penal action under the relevant provisions of the Act.

22. The 'Competent Authority' for exercising the powers under Rule 22 of the Rules of 2021 has been defined under Section 2(c) of Rules of Part- 1, General, which reads as under:

2(c) "Competent Authority" means in relation to such Municipal area which comes within the limit of any Municipal Corporation, Municipal Commissioner and in relation to such Municipal area which comes within the limit of any Municipal Council or Nagar Parishad, the Collector."

23. The said definition of 'Competent Authority' as provided under Section 2(c) mentions 'the Collector' as an authority so far as Municipal area which comes within the limit of any Municipal Council or Nagar Parishad and as Shivpuri is the municipal council, therefore, the 'Collector' would be the Competent Authority to take any action under the provisions of Rules of 2021.

24. Further, Rule 26, 27 and 28 of the Rules of 2021 which falls in Part-

10

4 and deals with ''Offences and Punishment, interpretation and repeal'' are also profitable to quote which is as under:

26. Offences and Punishment.-
(1) Any person who undertakes the development of a colony without obtaining permission, under the provisions of this Act and rules made thereunder, commits the offence of development of Unauthorized Colony.
(2) Any colonizer who transfers any land by sale or otherwise, or undertakes construction work, other than that stipulated in the permission, on the land earmarked for development of internal works under rule 14 and civic infrastructure like roads, open spaces, water supply, electricity, sewerage and entertainment areas, he commits the offence of violation of permission.
(3) The persons who commits offence under sub-rule (1) and (2) shall be liable for punishment under the provisions of section 292-C of the Madhya Pradesh Municipal Corporation Act, 1956 or 339-C of the Madhya Pradesh Municipalities Act, 1961.

27. Interpretation. If any question arises on interpretation of these rules, the same shall be referred to the State Government. The decision of the State Government shall be final.

28. Repeal. As from the date of commencement of these rules, all rules and bye-laws corresponding to these rules, if in force immediately shall stand repealed:

Provided that anything done or any action taken under the rules and bye-laws so repealed, shall, unless such thing or 11 action is inconsistent with provisions of these rules, shall be deemed to have been done or taken under the corresponding provisions of these rules."
25. As per Sub-Rule (3) of Rule 26, the person who commits offence under Sub-Rule (1) and (2) shall be liable for punishment under the provisions of Section 292-C of the Madhya Pradesh Municipal Corporation Act, 1956 or 339-C of the Madhya Pradesh Municipalities Act, 1961. Thus, so far as issuance of any show-cause notice, calling for reply and thereafter, passing any order, if the reply is found to be unsatisfactory lay with the Collector. To this extent, the order impugned cannot be said to be bad in law.
26. Now, the entire gamut lay with the provisions of Section 313 of the Act of 1961 read with Section 22 of the Rules of 2021. As per Section 313, the Municipal Council, Chief Municipal Officer or any other Officer authorized by the Council may direct any prosecution under this Act or under any rule or bye-law thereunder with the stipulations as provided in the Proviso. Further, Sub-Section (2) of Section 313 of the Act of 1961 provides that any prosecution under this Act or under any rule or bye-law thereunder may, save as therein otherwise provided, be instituted before any Magistrate, which goes to show that the Municipalities Act does not provide any forum of its own for trial of criminal cases and by virtue of Sub-section (2) thereof, the prosecution has to be before ordinary criminal courts by way of filing a complaint.
27. This proposition has been considered by the Coordinate Bench of this Court in the matter of Municipal Council vs. Radha Bai (supra).
28. If from the dictionary definition of the ''prosecution'' is seen as provided in Merriam-Webster Dictionary, the prosecution means 'the act or process of prosecuting, specifically the institution and continuance of a 12 criminal suit involving the process of pursuing formal charges against an offender to final judgment'.
29. From the aforesaid discussion, it could be said that if any prosecution is to be launched against any person for any offence under the Municipalities Act or under any rule or bye-law thereunder then it has to be by way of filing private complaint before the concerned Magistrate by either Municipal Council, Chief Municipal Officer or any other Officer authorized by the Council.
30. So far as action as proposed under Sub-rule (4) of Rule 22 for filing a complaint against the developer and landowner in the concerned Magistrate for taking necessary penal action under the relevant provisions of the Act is concerned, firstly, it could be at the stage when even after giving notice to the developer or the colonizer who had developed illegal colony, the development/construction is not removed in the unauthorized colony within the period specified in the show-cause notice and secondly, in the light of the judgment of the Hon'ble Supreme Court in the matter Bharathidasan University & Another vs. All India Council For Technical Education & Others reported in AIR 2001 SC 2861, the said provision is required to be concluded as it patently lack sanctity or the authority which is shown.
31. For reference, relevant para of the aforesaid judgment is quoted hereinbelow:
"The fact that the regulations may have the force of law or when made have to be laid down before the legislature concerned do not confer any more sanctity or immunity as though they are statutory provisions themselves. Consequently, when the power to make regulations are confined to certain limits and made to flow in a well defined 13 canal within stipulated banks, those actually made or shown and found to be not made within its confines but outside them, the courts are bound to ignore them when the question of their enforcement arise and the mere fact that there was no specific relief sought for to strike down or declare them ultra vires, particularly when the party in sufferance is a respondent to the lis or proceedings cannot confer any further sanctity or authority and validity which it is shown and found to obviously and patently lack. It would, therefore, be a myth to state that regulations made under Section 23 of the Act have Constitutional and legal status, even unmindful of the fact that anyone or more of them are found to be not consistent with specific provisions of the Act itself. Thus, the regulations in question, which the AICTE could not have made so as to bind universities/UGC within the confines of the powers conferred upon it, cannot be enforced against or bind an University in the matter of any necessity to seek prior approval to commence a new department or course and programme in technical education in any university or any of its departments and constituent institutions.
32. The Hon'ble Supreme Court in the aforesaid matter was dealing with the the stand of the appellant-University that the appellant-University will not fall under the definition of Technical Institution as defined under Section 2(h) of the AICTE Act and consequently, the regulations made for seeking prior approval of the AICTE even by the Universities to commence a course or programme in technical education or a new department for the purpose, were in excess of the regulation-making powers of the AICTE and consequently, are null and void and cannot be 14 enforced against the appellant-University to the extent it obligates even Universities to seek and secure such prior approval from the AICTE.
33. In light of the aforesaid, this Court finds that though the Additional Collector was competent to issue show-cause notice and thereafter, call for the response and after considering the said response, was of the opinion that the petitioner was involved in unauthorized colonization, he was required to issue a notice of 15 days' time for removal of development/construction and thereafter, to send intimation to the concerned Sub-Registrar to stop registration of sale/agreement to sale in the said colony and he was not authorized to directly ask the Chief Municipal Officer to register a criminal case against the petitioner, which in the case has already been registered. Thus, when the authority at whose directions, F.I.R. was registered was not competent to issue such directions and secondly, registration of F.I.R. itself was not maintainable under the provisions of Act of 1961 and proper recourse would have been for filing of a complaint before the concerned Magistrate, the order impugned herein is found to be per se illegal and perverse. Accordingly, the same is hereby quashed. In consequence thereof, the F.I.R. registered against the petitioner is also hereby quashed.
(Milind Ramesh Phadke) Digitally signed by PAWAN KUMAR DN: c=IN, o=HIGH COURT OF MADHYA PRADESH BENCH Judge PAWAN GWALIOR, ou=HIGH COURT OF MADHYA PRADESH BENCH GWALIOR, pwn* 2.5.4.20=b864d1ab4ace2215bfcf3ab 301c34d631287f1b1cdd90b4a49f265 KUMAR f02d9d593f, postalCode=474001, st=Madhya Pradesh, serialNumber=61B9D129971D2EA4F D4455ED49EA436EA65E26164BEEED 89153191C56E98CE21, cn=PAWAN KUMAR Date: 2024.12.20 17:54:44 +05'30'