Allahabad High Court
Ashok Chhabra Son Of Sri Desh Raj Chhabra ... vs State Of U.P. on 6 December, 2006
Author: Ravindra Singh
Bench: Ravindra Singh
JUDGMENT Ravindra Singh, J.
1. Applicant Ashok Chhabra has moved 4 Criminal Misc Bail Application No. 2073 of 2006 in Case Crime No. 858 of 2006, Under Sections 120B, 420, 467, 468, 471, I.P.C. and Sections 13(1) and 13(2) of the Prevention of Corruption Act, P.S. Sihani Gate, District Ghaziabad, Criminal Misc Bail Application No. 2055 of 2006 in Case Crime No. 859 of 2006, Under Sections 120B, 420, 467, 468, 471, I.P.C. and Sections 13(1) and 13(2) of the Prevention of Corruption Act, P.S. Sihani Gate, District Ghaziabad, Criminal Misc Bail Application No. 2054 of 2006 in Case Crime No. 860 of 2006, Under Sections 120B, 420, 467, 468, 471, I.P.C. and Sections 13(1) and 13(2) of the Prevention of Corruption Act, P.S. Sihani Gate, District Ghaziabad and Criminal Misc Bail Application No. 2053 of 2006 in Case Crime No. 861 of 2006, Under Sections 120B, 420, 467, 468, 471, I.P.C. and Sections 13(1) and 13(2) of the Prevention of Corruption Act, P.S. Sihani Gate, District Ghaziabad with a prayer that he may be released on bail in the above mentioned cases. All the offences in which the applicant is involved are of same nature. In all the bail applications the facts are similar in nature and the points are the same and the learned Sessions Judge, Ghaziabad has also rejected the bail applications in the aforesaid case by a common order dated 13.12.2006, therefore, these are being disposed of by a common order.
2. From the perusal of the records of above mentioned bail applications it appears that the applicant is involved in land scams as; in case crime No. 858 the F.I.R. has been lodged on 20.12.2005 by Kachhind Lal Sharma, Lekhpal against the applicant and other co-accused persons alleging therein that the applicant has illegally sold the State land in village Pasaunda, Pargana Loni, Tahsil and District Ghaziabad. Its complaint was made by Sri Hari Keval Prasad, M.P. Thereafter, in pursuance of the letter sent by the Special Secretary to the Chief Minister, Uttar Pradesh the enquiry was done by the Tahsildar, Ghaziabad who submitted his report dated 12.12.2005, which reveals that in Khatauni of Fasali year 1362,Khasra Nos. 863, 946/1, 950, 1081, 1088, 1292, 1373, 1516, 1527/2, 1536, 1557, 1565, 1577, 1604, 1605, 1606, 1607, 1610, 1614, 1619, 1621, 1628, 1629, 1630, 1631, 1632, 1642, 1666, 1692, 1693, 1725 were recorded as BANJAR land, Khasara No. 1564 was recorded as JHEEL and Khasara Nos. 1363 and 1447 were recorded as MARG, thereafter, in the aforesaid khatauni the name of the Official Liquidator National Planner, New Delhi and Abadi of Colony Mahalaxmi Land and Finance Company was recorded in revenue records, such entries were made in furtherance of criminal conspiracy and by way of playing fraud and committing the forgery by M/s Mahalaxmi Land and Finance Co. Ltd through the applicant Ashok Chhabra in connivance of the then Lekhpal and other Government Officials to obtain illegal gain.
3. In case crime No. 859 the F.I.R. has been lodged on 20.12.2005 by Kachhind Lal Sharma, Lekhpal against the applicant and other co-accused persons alleging therein that the applicant has illegally sold the State land in village Pasaunda, Pargana Loni, Tahsil and District Ghaziabad. Its complaint was made by Sri Hari Keval Prasad, M.P. Thereafter, in pursuance of the letter sent by the Special Secretary to the Chief Minister, Uttar Pradesh the enquiry was done by the Tahsildar, Ghaziabad who submitted his report dated 12.12.2005, which reveals that in Khatauni of Fasali year 1362,Khasra Nos. 1081, 1322, 1536, 1557, 1642, 1078, 1560, 1317, 1517, 1561, 1604, 1605, 1610, 1634, 1692 and 1509 were recorded as BANJAR land, but in Khasara No. 1509 and 1517 the name of Duli Chandra was recorded by committing a forgery and the name of Wasir was illegally recorded in Khasara No. 1557 by way of committing forgery and these entries were not having the signature of the Lekhpal. In the aforesaid Kharasa the name of the Mahalaxmi Land and Finance Co. Ltd was illegally recorded and the land was sold to the different persons. The forged entries were made fraudulently in furtherance of a conspiracy hatched by the applicant and other co-accused persons in connivance of then Lekhpal and concerned Government Official and obtained illegal gain.
4. In case crime No. 860 the F.I.R. has been lodged on 20.12.2005 by Kachhind Lal Sharma, Lekhpal against the applicant and other co-accused persons alleging therein that the applicant has illegally sold the State land in village Pasaunda, Pargana Loni, Tahsil and District Ghaziabad. Its complaint was made by Sri Hari Keval Prasad, M.P. Thereafter, in pursuance of the letter sent by the Special Secretary to the Chief Minister, Uttar Pradesh the enquiry was done by the Tahsildar, Ghaziabad who submitted his report dated 12.12.2005, which reveals that in Khatauni of Fasali year 1362, Khasra Nos. 911 area 0-13-0 was recorded as BANJAR land, thereafter, in Khatauni of Fasli years 1369 to 1371 the name of Devendra Kumar, S/o Duli Chandra was recorded by committing a forgery and the name of M/s Mahalaxmi Land and Finance Co- Ltd. through its Managing Director Desh Raj Chhabra was illegally recorded in the aforesaid khatauni by the Supervisor Kanoongo and in subsequent khatauni the name of Iqbal Devi w/o Deshraj Chhabra was recorded who sold the land to Dr. V.R. Bhatnagar, Smt Nirmal Bhatnagar by way of committing forgery and playing fraud the entries were made in the name of Devendra Kumar, Virendra Kumar, M/s Mahalaxmi Land and Finance Co. Ltd, the applicant Ashok Kumar Chhabra, in connivance with the then Lekhpal and concerned Government Officials and obtained illegal gain.
5. In case crime No. 861 the F.I.R. has been lodged on 20.12.2005 by Kachhind Lal Sharma, Lekhpal against the applicant and other co-accused persons alleging therein that the applicant has illegally sold the State land in village Pasaunda, Pargana Loni, Tahsil and District Ghaziabad. Its complaint was made by Sri Hari Keval Prasad, M.P. Thereafter, in pursuance of the letter sent by the Special Secretary to the Chief Minister, Uttar Pradesh the enquiry was done by the Tahsildar, Ghaziabad who submitted his report dated 12.12.2005, which reveals that in Khatauni of Fasali year 1362, Khasra Nos. 1557,1082,1067 were recorded as BANJAR land by way of forgery, the name of Wasir was recorded in Khasra No. 1557 and the name of Kalloo has been recorded in Khasara No. 1362 and such entries were not having the signature of any competent authority, subsequently, in the aforesaid Kharas the name of Ashok Kumar Chhabra and Vikram were recorded by way of committing forgery and playing fraud in connivance with the then Likhpal and concerned Government Official and obtained illegal gain.
6. Heard Sri G.S. Chaturvedi, Senior Advocate assisted by Sri Ramesh Sinha learned Counsel for the applicant, Sri Vidhu Bhushan Singh, the learned Additional Advocate General assisted by Sri Sudhir Mehrotra, learned A.G.A. and Sri Mahendra Pratap, Special counsel for the State of U.P.
7. It is contended by the learned Counsel for the applicant that:
(i) The applicant is Director of M/s Mahalaxmi Land and Finance Co. Ltd (hereinafter referred to as 'Company') which is incorporated under the Company Act, 1956. Its registered office is at 1/8, Jindal Trust Building, Asif Ali Road, New Delhi. The company came into existence in the year 1956. The company has developed several residential colonies in the village Pasaunda District Ghaziabad after purchasing the land in the name of company or in name of its associates. The colonies have been developed on the basis of lay out plan duly sanctioned by the competent authority. The company was not in existence in the Fasali year of 1362 i.e. year 1955, therefore, the allegation making false entries and committing forgery in the revenue record in connivance with the then Lekhpal and concerned Government Officials is wholly false and baseless. The Company has purchased the land of plots concerned after paying valuable consideration to the tenure holders/Jamindar through registered sale deed and all the portion of above land as mentioned in the F.I.R. the Company perfected its right by adverse possession also and after developing residential colonies the plots were duly allotted and transferred to the allottees after getting their map sanctioned and made the construction on it.
(ii) Two cases under Section 122-B UPZA & LR Act were instituted on the report of Lekhpal/Secretary, Land Management Committee, Village Pasaunda alleging therein that the company has constructed a colony over some of the plots of Gaonsabha. The same has been decided on 5.1.1967 by the Tahsildar, Ghaziabad in case No. 29/432 and 30/433 under Section 122-B UPZA & LR Act in favour of the company. Subsequently, the Gaonsabha of village Pasaunda instituted two suits under Section 209 of the UPZA & LR Act for eviction of the company from the above plots on the ground that the company is occupying the same with out any title. The same has been decided against the company on 14.3.1969 by the Sub Divisional Officer, being aggrieved by the order dated 14.3.1969 the company filed two revisions which were allowed by the Additional Commissioner, Meerut Division, Meerut on 15.1.1971 and a reference was made to the Board of Revenue for the same. The reference was decided by the Board of Revenue on 6,9,1975, in the result the revisions were allowed and the order of the trial court was set aside and suits were dismissed as not maintainable. Subsequently, on the application of the company under Sections 33/39 of U.P. Land Revenue Act, the land in dispute was ordered to be recorded as abadi land in the revenue recored vide order dated 8.8.1979 passed by the Sub Divisional Officer, Ghaziabad and there remained no dispute with the plot concerned, but without considering the above proceedings and order dated 8.8.1979, the Additional Sub Divisional Officer, Ghaziabad, suo moto without adopting the procedure of prevailing law, started fresh proceddings under Sections 33/39 of the U.P.ZA and L.R. Act and expunged the mane of the company from the revenue recored on 23.3.1985. The order dated 23.3.1985 was challenged by the company by filling revision No. 51 of 1984-85 before Commissioner, Meerut Division, Meerut. The same was allowed on 12.6.1985 by Additional Commissioner who made a reference to the Board of Revenue recommending for setting aside the order dated 23.3.1985 passed by the Additional Sub Divisional Officer, Ghaziabad, but the same reference was incorrectly rejected by the Board of Revenue on 29.8.1996. The order dated 29.8.1996 was challenged by the company by way of filling a Writ Petition No. 1993 (MS) of 1996. The same was allowed by the Lucknow Bench of this Court on 30.9.1996 and the order dated 29.8.1996 and 23.3.1985 were quashed and the Sub Divisional Officer, Ghaziabad was directed to decide the case under Section 33/39 of the UPZA & LR Act as a fresh after giving opportunity of hearing to the applicant's company in the light of observation and direction made in the judgment and it was further directed that entries in the revenue records in the name of company should be maintained as it was. In compliance of the order dated 30.9.1996 the learned Sub Divisional Officer, Ghaziabad passed the order dated 15.10.1999 striking of the name of the company from the records in respect of Khasaras (Land in dispute), the order dated 15.10.1999 has been challenged by the company by way of filling the revision before the Commissioner, Meerut Division, Meerut under Section 210 C. P. C, which has been allowed on 13.7.2000 by Additional Commissioner, Meerut. Against the order dated 13.7.2000 the Nagar Nigam, Ghaziabad preferred a revision before the Board of Revenue, which was dismissed on 28.11.2001. The company has filed Original Suit No. 1444 of 1996 in the Court of Civil Judge (S.D.), Ghaziabad for permanent injunction restraining the Nagar Nigam, Ghaziabad, its agents, representatives, attorneys, officers and employees from interfering in the use and occupation of the said land. The same has been decreed on 21.12.2002. It has become final and conclusive. The matter is sub judice before the court concerned and in order to harass and malign the image of the company and of the applicant the F.I.Rs. have been registered against the applicant.
(iii) The matter was investigated, but no evidence was available against the applicant and with out having any cogent evidence the charge sheet has been submitted against the applicant.
(iv) The applicant was not Director of M/s Mahalaxmi Land and Finance Co. Ltd. In the year 1956. He joined in the company on 26.6.1974. Later on he became Managing Director of the company in the 1996. The company was managed by his father. In the year 1956 the age of the applicant was about 14 year, because his date of birth is 18.11.1941. He was juvenile at the time of commission of the alleged offence.
(v) Even in the enquiry report and in the F.I.R. the names of the Government Officials have not been disclosed and the F.I.R. does not disclose the history of litigation and judgments passed by the competent courts, which have been decided in favour of the applicant and the company.
(vi) During investigation no such evidence has been collected by the I.O. to show that the applicant has made any forgery in the revenue records and the applicant has played any fraud and cheated any one, even there is no evidence of conspiracy against him. The applicant is old man aged about 65 years. He is ailing having serious complications of heart, kidney, eye retina, he is diabetic also and is admitted in the hospital. He is in jail since 20.12.2005. In case he is released on bail he shall not tamper with the evidence and he shall co-operate with the trial, therefore, he may be released on bail.
8. In reply of the above contention the learned Additional Advocate General and Sri Mahendra Pratap learned Special Counsel for the State of U.P. submit that the applicant is main accused. He has committed forgery by playing fraud in a pre-planned scheme. The land involved in scams is having value of crores of rupees and in a proper inquiry it was found that without any proper procedure the land was recorded in the name of company and other persons in the revenue records and the applicant is main gainer. It is a very serious offence in which the State land has been sold by the applicant for which he was not legally empowered. It is further submitted that in respect of the land in dispute some orders have been passed by some courts in favour of the applicant and the company, but at that time it was not revealed that with a mala fied intention and by playing a fraud some forged entries have been made in the revenue records. In such circumstances any such order shall not be helpful to the applicant. In case the applicant is released on bail he shall tamper with the evidence, therefore, he may not be released on bail.
9. Considering the facts, circumstances of the case, submissions made by the learned Counsel for the applicant, the learned Additional Advocate General, Special Counsel, I am of the view that the allegation made against the applicant are in respect of the land scams involving multi crores rupees land scams and the forgery has been made in the revenue records whereby legal rights in respect of the title are extended, it is an offence not only against the society as a whole, but against the system established by the law also, the gravity of the offence is too much and without expressing any opinion on the merits of the case the applicant is not entitled for bail, therefore, the prayer for bail, made in the above mentioned four bail applications, is refused.
10. However, it is directed that the trial of the applicant be expedited, if possible on day to day basis without granting unnecessary adjournment to either of the parties.
11. With the above directions the bail applications are finally disposed of.