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 13, Cited by 2]

Allahabad High Court

Onkar Nath Dubey S/O Shital Prasad Dubey vs State Of U.P., Baleshwar Prasad, A.D.M. ... on 8 November, 2005

Author: K.N. Ojha

Bench: K.N. Ojha

JUDGMENT
 

K.N. Ojha, J.
 

1. Instant application has been moved under Section 482 Cr.PC to quash the proceeding of Complaint Case No. 2488 of 2005 Sri Baleshwar Prasad v. Onkar Nath Dubey pending under Section 193 IPC in the court of learned Judicial Magistrate-II, Varanasi and order dated 2.8.05 passed in this Complaint Case whereby the applicant has been summoned to face the trial under Section 193 IPC.

2. Heard Sri Sameer Jain learned counsel for the applicant and learned AGA and have gone through the record.

3. The fact of the case is that Baleshwar Prasad, ADM (Civil Supply)/Rent Control & Eviction Officer, Varanasi filed complaint against the applicant in the court of CJM, Varanasi vide Annexure-1 to the affidavit filed alongwith this application bearing letter No. 126/Aa.Ge /Aa/ Rent /2005 dated 25th July, 2005 in which prayer was made that the case be registered against the applicant Onkar Nath Dubey under section 193 IPC for adducing false evidence in the court of ADM (Civil Supply) Varanasi. This Complaint was filed after making enquiry under Section 340 Cr.PC.

4. A perusal of the copy of the complaint filed by the ADM (Civil Supply) Varanasi, which is Anenxure-1, shows that according to the complainant who is ADM, Civil Supply, Varanasi, opposite party No. 2 Sri Radhey Shyam Dubey the real brother of the applicant accused Onkar Nath Dubey moved application on 20.5.05 that he was owner of half portion of House No. S42/241 Taktakpur, City Varanasi which situated in Bhuneshwar Colony, Varanasi. He purchased rest half portion from the applicant, got constructed the house and the accommodation on the ground floor was given on rent to the office of Indian Food Corporation. The tenant on 28.6.91 vacated it and its possession was given to the complainant opposite party No. 2. The opposite party No. 2 was in service out of Varanasi and taking its advantage his brother who is the applicant in this case obtained a Photostat copy of the original order, got deleted the name of opposite party No. 2 and got written his name in the column of the landlord and thereafter moved application under Section 16(1)(b) of U.P. Rent Control and Eviction Act 1972. The applicant filed Case No. 77 of 1997 he did not impaled opposite party No. 2 as party and got the house declared vacant on 3.12.1992 and thereafter got it released in his favour on 4.1.93. Thereafter the complainant moved applicant to recall the order. The Case bearing No. 77 of 1991 was filed. Consequently Rent Control and Eviction Officer vacated the release order dated 4.1.93. Revision was preferred against the order but learned District Judge dismissed the revision No. 1/2004 while passing order dated 14.3.05. Thus according to opposite party No. 2 order dated 28.6.91 was got forged by the applicant and thereafter it was produced as original order and a false order of release was obtained. When application was moved by opposite party No. 2 enquiry was made under Section 340 Cr.PC and ADM (Civil Supply) who has filed the complaint arrived at the conclusion that by forging the copy of the original order it was produced as original paper in release case and thus it was misused and forged order was produced in the court and thereby order was obtained from the court of ADM (Civil Supply), Varanasi.

5. In enquiry ADM (Civil Supply) found that forgery was committed and in revision also Addl. District Judge Court No. 14 Varanasi held on 14.3.05 that Photostat copy of original order was obtained and the name of opposite party No. 2 was got deleted. On photostat copy applicant got his name written on it and thereby taking advantage of absence of opposite party No. 2 got written his name and obtained release order by producing in court as evidence. Thus the revision court confirmed the enquiry report. The order passed by the learned Addl.District Judge, court No. 14, Varanasi became final and thereafter the complaint was filed by ADM (Civil Supply) Varanasi in which applicant has been summoned as accused under Section 193 IPC, hence this application has been moved.

6. Section 340 Clause (1) of Cr.PC contemplates as below: -

When, upon an application made to it in this behalf or otherwise, any Court is of opinion that it is expedient in the interests of justice that an inquiry should be made into any offence referred to in clause (b) of Sub-section (1) of Section 195, which appears to have been committed in or in relation to a proceeding in that Court or, as the case may be, in respect of a document produced or given in evidence in a proceeding in that Court, such Court may, after such preliminary inquiry, if any, as it thinks necessary:-
(a) record a finding to that effect'
(b) make a complaint thereof in writing;
(c) sent it to a Magistrate of the first class having jurisdiction;
(d) take sufficient security for the appearance of the accused before such Magistrate, or if the alleged offence is non-bailable and the Court thinks it necessary so to do, send the accused in custody to such Magistrate; and
(e) bind over any person to appear and given evidence before such Magistrate.

7. Section 195 Clause (1)(b) Cr.PC provides: - " that no court shall take cognizance except on a complaint in writing of the public servant concerned or some other public servant to whom he is administratively sub-ordinate, any offence punishable under Section 193 IPC. Section 193 IPC contemplates that: -

Section 193: Punishment for false evidence: - whoever intentionally gives false evidence in any stage of a judicial proceeding or fabricates false evidence for the purpose of being used in any state of a judicial proceeding shall be punished with imprisonment of either description of a term which may extend to Seven years and shall also be liable to fine and whoever intentionally gives or fabricates false evidence in any other case shall be punished with imprisonment of either description for a term which may extend to Three years and shall also be liable to fine.

8. In instant case the learned counsel for the applicant submits that the original document alleged to have been given in writing by the tenant to the landlord vacating the possession of the accommodation on 28.6.91 was not produced in release case pending in the court of ADM (Civil Supply) Varanasi since original paper was not produced therefore the applicant cannot be prosecuted under Section 193 IPC. Reliance has been placed on 1998 SCC (Crl.) 136 Sushil Kumar and Ors. v. State of Haryana and Ors. wherein it has been held by Hon. the Apex Court that "Sub-section 1(b)(ii) of Section 195 of the Code lays down that no court shall take cognizance of any offence described in the sections mentioned therein when such offence is alleged to have been committed in respect of a document produced or given in evidence in a proceeding in any court. Reliance has also been placed on AIR 1950 PC 31 The Privy Council in Sanmukh Singh v. King observed that production of a copy of the allegedly forged document it cannot be said that the document itself was given in evidence. Another ruling on which reliance was placed is Budhu Ram v. State of Rajasthan in which the law has been laid down that if original document which is forged was not produced in court, Section 195(1)(b)(ii) of the Code has no application.

9. In instant case it is alleged that Indian Food Corporation vacated the premises on 28.6.91 and gave possession to opposite party No. 2. This was the original document. It was not forged. What was forged was photostat copy prepared on the basis of this original document. Its photostat copy was got prepared and the name of opposite party No. 2 Radhey Shyam Dubey was deleted and in its place the name of the applicant Onkar Nath Dubey was written and such forged paper was produced in the court of ADM (Civil Supply), Varanasi when the Case No. 77 of 1991 was filed by the applicant for release of the accommodation under Section 16(1)(b) of the Act XII of 1972. Since the original order passed by the ADM (Civil Supply) Varanasi was not forged but its copy was forged and it was produced in the court therefore original forgery was committed on the photostat copy of the order and therefore for the purposes of forgery this became the original document. When enquiry was made under Section 340 Cr.PC this forged document was perused not only by the ADM (Civil Supply) Varanasi but by Addl.District Judge, Court No. 14, Varanasi and both courts arrived at the conclusion that while in original the possession of the accommodation was handed over to opposite party No. 2 Radhey Shayam Dubey but in forged copy name of applicant Onkar Nath Dubey was written and therefore in enquiry both the court arrived at the consistent conclusion that forgery was committed and after making such enquiry and giving opportunity to the applicant the complaint was filed.

10. A perusal of the order dated 25.7.05 passed by the ADM (Civil Supply) Varanasi under Section 340 Cr.PC shows that the ADM (Civil Supply) was quite conscious about the opportunity being given to the applicant during the course of enquiry. He has written that though Hon. Apex Court has made clear in 2002 CLJ 548 Pritish v. Maharashtra that in such enquiry it is not necessary that opportunity be given to the person who files false evidence in the court, because it is preliminary enquiry still the notice was sent to the applicant, applicant moved application for adjournment, he became absent and did not cooperate with the preliminary enquiry, therefore a finding was made by ADM (Civil Supply) that in enquiry it was found that applicant had committed forgery and hence the complaint was being filed. Thus after making enquiry complaint was filed.

Applicant has relied on 1998 SCC (Crl.) 660 Sachida Nand Singh and Anr. v. State of Bihar and Anr. in which it has been laid down that " As Section 340(1) of the Code has an interlink with Section 195(1)(b), it is necessary to refer to that sub. Section in the present context. No complaint can be made by a court regarding any offence falling within the ambit of Section 195(1)(b) of the Code without first adopting the procedural requirement of Section 340(1). The scope of the preliminary enquiry envisaged in Section 340(1) is to ascertain as to whether any offence affecting administration of justice has been committed in respect of a document produced in court or given in evidence in a proceeding in that Court. So the offences envisaged in Section 195(1)(b) must involve acts which would have affected the administration of justice. The offence should have been committed during the time when the document was in custodia legis.

11. Learned counsel for the applicant has cited 1974 Crl.LJ 945 P.C. Gupta v. State wherein it has been laid down by this Court that Section 195(1)(b) of Cr.PC is applied when offence is committed by filing paper in the proceeding pending before a court. When ADM (Civil Supply) Varanasi decides release application under Section 16 of U.P. Urban Building Regulation of Letting Rent and Eviction Act No. XIII of 1972 he acts as a court. Therefore, forged order, which is alleged, to have been filed in court of the complainant amounts to the commission of the offence and is not bared by Section 195 Cr.PC. Another Ruling on which reliance has been placed by the applicant is 1981 SCC Crl.356 K.N. Mishra v. Jeeva Jee University, Gawalior wherein it has been laid down by Hon. Apex Court that if after about ten years of alleged incident State succeeds in restoring its application which was dismissed in default, continuance of such proceeding was not justified and State was free to file suit to recover any amount wrongly paid on the basis of false statement. In instant case there was no lapse on the part of the complainant, the complainant was outside in service when release order was obtained by the applicant by allegedly filing forged copy of the order, the application was moved and continuance of the proceedings in different courts took sufficient time and ultimately the ADM (Civil Supply) Varanasi arrived at the conclusion that forged document was filed and thereby release order was obtained by the applicant in respect of house in suit. In instant case it is not dispute in respect of money but it is for immoveable property. However, it is open for the trial court to consider at the appropriate stage as what would be its effect if the case is proved and there arises question of amount of punishment. But when continuance of judicial proceeding took sufficient time and there is no lapse on the part of the complainant, neither the complaint is barred by limitation nor its proceedings deserves to be quashed on the ground that sufficient time has passed away.

12. In instant case it was not original document in which forgery was committed. It was photostat copy of original document in which forgery was committed. This forged document was produced in the court and thereafter by filing release application, the applicant got released the accommodation in his favour. It may be significant to mention that in this case ownership of the house or right of the parties is not be determined, what is to be ascertained is whether forgery was committed by the applicant or not and whether enquiry was made under Section 340 of Code or not and in such enquiry Officer/court arrived at the conclusion that forgery was committed. As is expressed above ADM (Civil Supply), Varanasi made enquiry under Section 340 of the Code and found that forgery was committed and that forged document even though it was photostat copy was produced in court and on its basis the premises was got released in his favour. Therefore the compliance of above provision of the Cr.PC have been made before the complaint was filed by the ADM (Civil Supply), Varanasi and the order of summoning under Section 193 IPC to face the trial as accused cannot be said to be an illegal order causing injustice to the applicant. Therefore instant application moved under Section 482 Cr.PC is devoid of force and it is dismissed.