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]

Punjab-Haryana High Court

Ganesh Tuli vs State Of Punjab on 16 January, 2024

Author: Anoop Chitkara

Bench: Anoop Chitkara

                                                                    Neutral Citation No:=2024:PHHC:005398




CRM-M-63449-2023




                     IN THE HIGH COURT OF PUNJAB AND HARYANA

                                    AT CHANDIGARH


                                                                    CRM-M-63449-2023 (O&M)
                                                                       Reserved on: 09.01.2024
                                                                    Pronounced on: 16.01.2024

Ganesh Tuli
                                                                                 ... Petitioner(s)
                                           Versus
State of Punjab
                                                                               ...Respondent (s)


CORAM:           HON'BLE MR. JUSTICE ANOOP CHITKARA

Present:-        Mr. P.S. Ahluwalia, Advocate
                 for the petitioner(s).

                 Mr. Luvinder Sofat, DAG, Punjab.
                        ***

ANOOP CHITKARA, J.
FIR No.      Dated        Police Station                 Sections
1            10.2.2017 Economic            Offences 409, 420, 467, 468, 471, 120-B IPC and
                       Wing,               Vigilance 13(1)(D) r/w 13(2) of PC Act, 1988
                       Bureau,               District (Section 201 IPC added later on)
                       Ludhiana

1. Apprehending arrest in the FIR captioned above, the petitioner had come up before this Court under Section 438 CrPC seeking anticipatory bail, by filing the present petition on 13.12.2023.

2. As per paragraph 27 of the petition, the petitioner declares that he has no criminal antecedents.

3. Vide order dated 16.12.2023, the petitioner was granted interim protection, which is continuing till date.

4. State had filed reply/affidavit on 19.12.2023 by way of affidavit of concerned DysP. Facts of the case are being extracted from paras 1 to 6 of the reply, which reads as under:-

"1. That it is pertinent to mention here that the FIR No. 01 dated 10.02.2017, registered Under Section 409, 420, 467, 468, 471, 120-B IPC and Section 13 (1)(d), 13 (2) of the Prevention of Corruption Act 1988, at Police Station Economic Offences Wing, Punjab, Vigilance Bureau 1 1 of 7 ::: Downloaded on - 17-01-2024 05:57:31 ::: Neutral Citation No:=2024:PHHC:005398 CRM-M-63449-2023 Ludhiana was initially registered after Vigilance enquiry no. 09/2016 Jalandhar. Earlier 13 accused were nominated in this FIR and the role played by other 15 suspects was to be investigated. Thereafter, during the course of investigation a SIT was constituted to investigate the said matter by the then Chief Director Vigilance Bureau Punjab vide its office order dated 25.05.2018. The said SIT investigated the matter and filed cancellation report before the Hon'ble Special Court of Dr. Ajit Attri, Ludhiana on 13.06.2019.
1. That the Hon'ble Special Court of Dr. Ajit Attri, Ludhiana had directed to further investigate the said FIR vide its order dated 05.04.2022. That as per the direction of this Hon'ble court the case was further investigated especially in the light of following 13 points.
a) Whether any permission was sought from the Municipal Committee, Hoshiarpur/ administration prior to publication of notification no.3-A for the development of the colonies or not and what is the exact time of the development of colony if any?
b) Whether the proper procedure for the change in the nature of the land has been followed before issuance of the variation certificates and when the change in the nature of land was applied in each such case and when the necessary procedure was followed in each case of change of the nature of the land? Whether owner of the land moved any written application before the SDM with regard to change in nature of the land or not and whether these application were entered in the diary by assigning the numbers? Apart from this, whether the nature of the land could be changed after publication of the notification no.3-A, 3-D, 3G or not and if it was possible, then what procedure was to be adopted for this purpose? In how many cases the nature of the land is changed after the notification 3A, 3-D and 3G?
c) Whether the land in question has been sold or purchased after publication of notification no 3-A and subsequent notifications in pursuance to some conspiracy by the accused? The number of the sale deeds executed and registered immediately before and after the issuance of the notification/s, the market rate of the area prior to those sale deeds and the market rate of the area after the issuance of the notifications?
d) In how many cases the applications for the change in the nature of the land were received, in how many cases such application were allowed and in how many cases the applications were not allowed? The entire process followed for the change of the nature of the land?
e) To what extent the amount of compensation was increased on change of nature of the land on sale/purchase of land in question after the publication of notification no.3-A?
f) On what basis, the amount of compensation was calculated?
g) To how many persons the compensation was disbursed and at what rate, who purchased land after the publication of notification 3-A?
h) What were the guidelines of the M.O.R.T.H regarding the aspect of sale/purchase of the land during the process of acquisition?
2

2 of 7 ::: Downloaded on - 17-01-2024 05:57:32 ::: Neutral Citation No:=2024:PHHC:005398 CRM-M-63449-2023

i) What were the responsibilities of the CALA regarding the issue of sale/purchase of the land and whether CALA carried out his responsibilities as outlined in the M.O.R.T.H guidelines?

j) Whether the proper procedure was followed by CALA in determination of I the compensation to be paid to the land owners?

k) Whether the change of the nature of land in question influenced the rates of compensation, if yes, then how much loss was caused by this to the State?

l) Whether the CALA determined the rates of compensation bases on nature of the land and market value as on the date of notification issued under section 3-A of the N.H. Act 1956 or not?

m) Whether the criteria followed for deciding the market value of the lands was based on the parameters provided by the law?

2. That, in order to comply with the directions of the Hon'ble court under order dated 05.04.2022, a Special Investigation Team (SIT) was constituted. Thereafter, during the course of further investigation by the said SIT, new facts have been discovered regarding the gravity of offence committed by the accused in the said matter. After perusal of the case documents by the SIT, it has come to notice that Draft 3A schedule was prepared by the survey company Louis Berger group and same was sent to office of XEN PWD Hoshiarpur (Project Director). Thereafter the same draft 3A Schedule was further sent to the office of co-accused Anand Sagar Sharma who was the then SDM-cum-CALA Hoshiarpur by XEN PWD Hoshiarpur vide office letter no. 903 dated 19-01-2015 for verification of khasras. It is pertinent to mention here that the accused Anand sagar sharma the then SDM-cum-CALA Hoshiarpur intentionaly and with malafide kept the said Draft 3A schedule pending in his office for about four months and fraudulently changed the khasra numbers of five villages namely Khwaspur/Piplanwala, Dagana Kalan, Dagana Khurd, Hardokhanpur and Bassi jana in the 3A schedule. By doing this he illegally created a new road alignment falling in the above mentioned five villages. That, in order to prove this illegal road alignment, the present SIT compared both the draft 3A schedule prepared by Louis burger company and 3A schedule prepared by the accused and then SDM cum CALA Anand sagar sharma along with mentioned khasra numbers in both and map showing the road alignments through concerned Revenue officials. (Copy of the comparison report and map attached herewith as annexure-1).

3. That after the creation of new road alignment in the above mentioned five villages the accused Anand Sagar Sharma the then SDM-cum-CALA Hoshiarpur involved his near and close persons namely Harpinder Singh etc. That accused Harpinder Singh started purchasing the agricultural land in villages Khawaspur and Hardokhanpur in is own name and in the name of his family members/relatives/close associates Thereafter, in connivance and conspiracy with accused Anand sagar sharma, the accused Harpinder Singh and other accused mentioned in this FIR received compensation on colony/residential rates, which is totally unfair and illegal in the eyes of law. It is worth while to mention here that the present SIT while during the course of investigation obtained 3 3 of 7 ::: Downloaded on - 17-01-2024 05:57:32 ::: Neutral Citation No:=2024:PHHC:005398 CRM-M-63449-2023 reports from the concerned departments to verify and investigate the facts as following.

(i) The SIT obtained report dated 04/10/2023 from the office of District town planner Hoshiarpur and as per this report/record no CLU/Lay out/Site plan/NOC were issued by the then office. In fact there is no communication between any of the accused who filed application under 3C and the Office of District town planner with regard to same. It is crystal clear from the report of DTP dated 04/10/2023 that there is no basic facility like street lights/drainage system/water supply etc. available even as on date as per the record. (Copy of the report dated 04/10/2023 is attached as annexure-2).

(ii) That during the course of investigation the report from PSPCL, was also obtained. While in the said report dated 10/10/2023 it is specifically mentioned that none of the accused who filed application under 3C has applied for issuance/installation of the electricity meter nor the same has been issued by the department as per the office record. (The copy of said PSPCL report dated 10/10/2023 is attached as annexure-3)

(iii) That the current/latest report from the revenue department was also obtained by the SIT during the course of investigation and as per the said report dated 21/09/2023 there is no colony/residential area in the said land described by the accused while filing application under 3C. Even the said area is surrounded by agricultural land with crops as well (The copy of revenue report dated 21/09/2023 is attached as annexure-4).

4. That as per the law laid down in the National Highway Act 1956 under section 3D(2);-

"On the publication of the declaration under sub-section (1), the land shall vest absolutely in the Central Government free from all encumbrances." But the accused and the then SDM cum CALA Anand sagar sharma, in connivance and conspiracy with other accused and by abusing process of law kept transferring the ownership titles in the changed khasra numbers in 3A schedule by him even after notification under 3D/3G, even when the names of actual owners of the land were already published in the notification under 3D/3G, in order to give compensation to other accused and conspirators in this matter. It is also pertinent to mention here that during the course of investigation the actual owners of the land came forward and got recorded their statements that the accused have cheated and defrauded them and their compensation amount has been grabbed by them, in connivance and conspiracy with each other.

5. Detail of sequentially published notifications regarding the acquisition of land under National Highway 70 (Now NH-3) (Jalandhar-Chintpurani) as following:-

Sr. no. Notifications Date of publication in newspaper 1 3A 14.07.2015 2 3D 10.11.2015 & 11.11.2015 3 3G 01.12.2015
5. I have heard counsel for the parties. It would be appropriate to extract role of the petitioner from paras 6 and7 of the reply, which reads follows:-
4
4 of 7 ::: Downloaded on - 17-01-2024 05:57:32 ::: Neutral Citation No:=2024:PHHC:005398 CRM-M-63449-2023

"6. That the accused/petitioner is very close friend of co-accused namely Ajay Kumar who is brother in law of accused Ajnu Aggarwal. It is pertinent to mention here that in the course of illegal transaction accused namely Ajay Kumar who is close known of co-accused Sunil Gupta (Father-in-law of accused Anand Sagar Sharma the then SDM- cum-CALA Hoshiarpur) purchased the agricultural land in village Khawaspur, in the name of other accused and his sister-in-law namely accused Anju Aggarwal. That other co- accused Harpinder Singh appeared at the time of sale deed of said land bearing no. 1819 dated 22.06.2015.

7. That it is pertinent to mention here that the accused Anju Aggarwal did not file any application to the then SDM-cum-CALA,Hoshiarpur under section 3C of National Highway Act 1956. It is further very relevant to mention here that on 03/08/2015. The application of 3C for colonization was filed by other co-accused namely Parteek Gupta on khasra numbers mentioned in the sale deed of Anju aggarwal. Thereafter, the then SDM cum CALA and accused Anand Sagar Sharma obtained and got verified the said application through wrong report by the concerned Patwari and accused Daljit Singh directly on 07/08/2015 Thereafter, the accused and the then SDM cum CALA, on the basis of the same report considered the agricultural land as colony (Gairmumkin colony) in variation certificate illegally and inappropriately, to give undue advantage and benefits to others accused who were part of this conspiracy. It is also worth while to mention here that the nature of the land was published as agricultural land in the notifications 3D and 3G. Thereafter the accused Anju aggarwal was paid a huge compensation amount of Rs. 4,45,41,900/-. at residential rate on the land which was actually agricultural land in nature, by the accused Anand Sagar Sharma the then SDM-cum-CALA-Hoshiarpur, opting illegal means and mode."

6. Petitioner's counsel has argued that whatever money has been alleged against the petitioner was received on account of loan transactions which was initially advanced and he also paid interest thereon. He referred to Annexure P-11 to substantiate the fact that Anju Aggarwal had given loan of Rs.13,00,000/- to him, as per entry dated 20.4.2015 and petitioner has also annexed a certificate from the C.A. dated 2.12.2023 (Annexure P-12), as per which, in the financial years 2015-16 and 2016-17, the petitioner - Ganesh Tuli had taken total loan of Rs.43 lac from Anju Aggarwal, out of which, Rs.29 lac were returned and an amount of Rs.12,64,771/- accrued as interest and TDS of Rs.1,45,956/- was paid. The certificate further points out that after the financial year 2016-17, the petitioner Ganesh Tuli also owed an amount of Rs.25,18,815/-

7. State's counsel has opposed the bail and referred to paragraph 8 of the reply, which reads as under:-

5
5 of 7 ::: Downloaded on - 17-01-2024 05:57:32 ::: Neutral Citation No:=2024:PHHC:005398 CRM-M-63449-2023

"8. That after receiving the compensation amount of Rs. 4,45,41,900/-, with illegal means by accused Anju Aggarwal, the accused/petitioner Ganesh Tuli got transferred the amount of Rs.30,00,000/- by accused Anju aggarwal on 30.04.2016 via her bank account no. 341601501598 (ICICI) in his bank account no. 452102010002809 (UBI), Thereafter, accused/petitioner transferred Rs. 7 lakh to the accused Prem sagar sharma (Father of accused and then SDM cum CALA Anand sagar sharma) in his bank account number 55065975713 (SBI) and Rs. 7 lakh to accused Sunil Gupta (Father in law of accused and then SDM cum CALA Anand sagar sharma) in his bank account number 08742010000290(SBI). It is also very relevant to mention here that after giving Rs.14 lakh in bribe out of received Rs.30,00,000/-, the accused/petitioner transferred the remaining amount of Rs.16 lakh to his own company's bank account namely Royal sales corporation bearing no. 452105010000206 (UBI) and further out of this account he further transferred Rs.15,11,413 to his close friend and accused Ajay kumar's company namely TCS steel's bank account no. 00000010194213604 on 02/07/2016 and remaining amount of Rs. 88,587/- was kept by the accused/petitioner in his mentioned bank account number. (The copy of bank statement transactions attached as annexure-5)This way the accused/petitioner in connivance and conspiracy with accused Anju aggarwal and his close friend accused Ajay kumar gave bribe ofRs. 7 lakh each to the accused Prem sagar sharma (Father of accused and then SDM cum CALA Anand sagar sharma) and to accused Sunil gupta(Father in law of accused and then SDM cum CALA Anand sagar sharma) in lieu of the assessment of agricultural land as residential land and getting the compensation amount illegally through accused and the then SDM cum CALA Anand sagar sharma. (The bank details/summary with transactions mentioned above is attached herewith as annexure-6)"

8. In a nutshell, allegations against the petitioner are of money laundering i.e. funding of Prem Sagar Sharma and Sunil Kumar Gupta, who are father and father-in- law of Anand Sagar Sharma, the SDM concerned. The money which was paid to Anju Aggarwal and to Prem Sagar Sharma and Sunil Gupta cannot be prima facie stated to be proceeds of compensation of Rs.4,45,41,900/- received by Anju Aggarwal, for the purpose of bail.
9. Given above, prima facie the evidence collected so far against the petitioner, as mentioned in the reply, is not sufficient to connect the same only with the proceeds of compensation. Although it may be a clever accounting tactic by Anand Sagar Sharma, Anju Aggarwal and the petitioner Ganesh Tuli, but for the purpose of bail, this Court cannot pre-empt against the petitioner at this stage. Furthermore, the petitioner's counsel has stated that the Enforcement Directorate is also examining the matter.
6
6 of 7 ::: Downloaded on - 17-01-2024 05:57:32 ::: Neutral Citation No:=2024:PHHC:005398 CRM-M-63449-2023
10. Considering the facts and circumstances peculiar to the present case, coupled with the fact that the other co-accused have already been granted bail, this Court finds that it is neither a case for pre-trial incarceration nor for custodial interrogation of the petitioner.
Given above, interim order dated 16.12.2023 is made absolute and petition is allowed in aforesaid terms. All pending applications, if any, stand disposed.


                                                              (ANOOP CHITKARA)
                                                                   JUDGE

January 16, 2024
AK


Whether speaking/reasoned             :                Yes
Whether reportable                    :                Yes




                                                              Neutral Citation No:=2024:PHHC:005398
                                                   7
                                          7 of 7
                   ::: Downloaded on - 17-01-2024 05:57:32 :::