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 24, Cited by 0]

Chattisgarh High Court

Smt. Lily Pushplata Beck vs State Of Chhattisgarh on 21 July, 2023

Author: Ramesh Sinha

Bench: Ramesh Sinha

          Neutral Citation
          2023:CGHC:18371-DB

                                           1

                                                                              NAFR
                 HIGH COURT OF CHHATTISGARH, BILASPUR
                                   WPCR No. 272 of 2022

       Smt. Lily Pushplata Beck W/o Late I. Beck, Aged About 48 Years
         Presently Posted As Sub Registrar, Saraipali, Office of District Registrar,
         Mahasamund, R/o Vijeta Complex New Rajendra Nagar, Raipur District
         Raipur Chhattisgarh.

                                                                     ---- Petitioner

                                        Versus

      1. State Of Chhattisgarh Through The Ministry Of Revenue/law And
         Legislative Affairs, Secretariat, Capital Complex, Mahanadi Bhawan,
         Nawa Raipur, District Raipur Chhattisgarh.

      2. The Anti Corruption Bureau, Through Superintendent, Gaurav Path,
         Opposite Jai Jawan Petrol Pump. Raipur.

      3. Lakhan Singh Rajput, S/o Late Shyam Sunder Rajput, Aged About 44
         Years R/o Potiya Road, Diprapara,durg, Tehsil And District Durg
         Chhattisgarh.

                                                                  ---- Respondents

(Cause-title taken from Case Information System) For Petitioner : Mr. Raza Ali, Advocate For Respondents/State : Mr. Chandresh Shrivastava, Additional Advocate General Hon'ble Shri Ramesh Sinha, Chief Justice Hon'ble Shri Sanjay Kumar Jaiswal, Judge Order on Board Per Ramesh Sinha, Chief Justice 21.07.2023

1. Heard Mr. Raza Ali, learned counsel for the petitioner as well as Mr. Chandresh Shrivastava, learned Additional Advocate General appearing for the State/respondents.

Neutral Citation 2023:CGHC:18371-DB 2

2. The present writ petition has been filed by the petitioner with the following prayers:

"a. A writ and/or an order in the nature of appropriate writ do issue directing call for the relevant records relating to the petitioner's case for its kind perusal.
b. A writ and/or an order in the nature of appropriate writ do issue quashing sanction order dated 25.03.2019 which forms part of charge sheet (Annexure P-1) being contrary to the mandatory provisions manner prescribed for grant of sanction i.e. in case of difference of opinion between the parent department and Law Department and consequent thereto quash the entire charge sheet (Annexure P-1) for this reason alone and/or quash the charge sheet (Annexure P-1) for the reason that the entire charge sheet does not make out any case for trial of the petitioner in the facts and circumstances of the case.
c. A writ and/or an order in the nature of appropriate writ do issue awarding suitable compensation to the petitoiner for her false and malicious prosecution causing pain and agony for due discharge of duty as a Sub-Registrar in the interest of justice.
d. Any other relief which this Hon'ble Court may deem fit in the facts and circumstances of case.
e. Cost of the petition may also be awarded."

3. By this petition, the petitioner seeks to impugn and challenge action of respondent in filing charge sheet dated 30.04.2019 against petitioner herein in Special Case No.1/2019 arising out of Crime No. 4/18 registered by respondent No.2 under Sections 13 (1) (b) and 13 (2) of the Prevention of Corruption Act, 1988 (for short, the Act of 1988) and Section 120B of the Indian Penal Code, and in particular grant of sanction to prosecute the petitioner dated 25.3.2019 by respondent authority concerned acting in the premises through Ministry of Law and Legislative Affairs, thereby acting contrary to recommendation of the petitioner's parent department i.e. Commercial Tax Department, Raipur vide letter dated 6.10.2018 not recommending sanction for prosecution of petitioner as the same is in contravention of the Circulars of the State Government, particularly Circular dated 26.5.2003 making it obligatory to follow the provisions for grant of sanction mentioned in the circular in case of difference of opinion and Neutral Citation 2023:CGHC:18371-DB 3 since as per law laid down by Hon'ble Apex Court that sanction being sacrosanct act and it is law of land that when a thing is required to be done in a particular manner, it should be done in that manner only, which has not been adhered to by respondents thereby infringing petitioner's fundamental and constitutional rights. In present case, such grant of sanction has taken place without following procedure established by law and the same has also resulted into filing of charge sheet which is also impugned herein and continuance of trial by the Court of Special Judge, Raipur is an abuse of process of court and abuse of process of law and in violation of petitioner's fundamental, constitutional and other rights including certain other rights under the Act of 1988, and the matters incidental thereto.

4. Mr. Raza Ali, learned counsel for the petitioner submits that the question involved in the present case is of right of petitioner to seek quashment of entire charge sheet presented before the Special Judge (ACB), Durg in Special Case No.1/2019 in a matter in which petitioner has acted within bounds as the Sub- Registrar, Durg, without following procedure established by law and since entire process suffers from illegality and in particular grant of sanction is contrary to binding guidelines / law, the power of this Hon'ble Court to set things in order to protect petitioner's being citizen of India constitutional and other rights including right to seek protection in respect of action done in good faith.

5. The petitioner is posted as Sub-Registrar in the office of District Registrar, Saraipali. At relevant point of time i.e. in the year 2018, the petitioner was posted as Sub-Registrar in the office of District Registrar, Durg and discharging her duties in said capacity as per provisions of Sections 7 & 8 of the Indian Registration Act, 1908. While discharging duties as Sub-Registrar, Durg, one sale deed executed by and between Sanjay Bafna & Devendra Sonwani, seller and purchaser respectively, was presented for registration in respect of property situated in village Sikola, District Durg. The petitioner has gone through said instrument and in discharge of her duty, registered the same as per provisions Neutral Citation 2023:CGHC:18371-DB 4 contained in the Registration Act, 1908 and the rules made thereunder. Part-XI of the Registration Act, 1908 deals with duties and powers of registering officer and other provisions of law deal with ground on which denial of registration may take place. However, in present case no such ground has been made out on which the petitioner may refuse registration acting in her said capacity as Sub- Registrar, therefore, the petitioner has proceeded further and in all good faith registered the instrument after following the procedure established by law. In other words, the petitioner says and submits that on prima facie satisfaction in respect of requirement of law i.e. regarding valuation and payment of stamp duty etc. the petitioner has registered said instrument dated 2.8.2016. which forms part of the charge sheet. From perusal of charge sheet (Annexure P-1) it would be clear that FIR has been registered at the instance of respondent No.3 who has no role to play or comes within the purview of third person or person not having any grievance/ authority, however, such complaint has been entertained for the reasons best known to the authorities or most likely for the reason that respondent No.3 has criminal antecedents and also involved in land grabbing activities regarding which from time to time various actions have been taken by the police authorities and certain publication of news items have also been made. After dealing with aforesaid aspect of matter i.e. making complaint and filing of charge sheet, the petitioner at the outset draws attention of this Hon'ble Court to the sanction order for prosecution of the petitioner dated 25.3.2019 granted in exercise of powers under Section 19 of the Act of 1988 and Section 197 of CrPC which forms part of charge sheet (Annexure P-1). Perusal of the sanction order dated 25.3.2019 would make it clear that Department of Law and Legislative Affairs granted sanction after investigation of FIR registered under Crime No.4/2018 with respondent No.2 for alleged violation of certain provisions of law. Since petitioner's first grievance in respect of such grant of sanction without following procedure established under the law, the petitioner shall demonstrate infra reasons for quashment of said sanction order dated 25.3.2019 as on quashment of such sanction order, the act of filing of charge sheet will not be Neutral Citation 2023:CGHC:18371-DB 5 sustainable in law and for this reason the entire charge sheet may be quashed.

6. Mr. Ali submits that grant of sanction is a sacrosanct act, therefore, the authorities are duty bound to strictly adhere to norms fixed in this regard. During relevant point of time, the procedure to be followed before grant of sanction has been published in the Extraordinary Chhattisgarh Gazette in its edition dated 30.5.2003, perusal of which would make it clear that the State Government acting in the premises through General Administration Department has issued an order dated 26.5.2003 prescribing procedure for grant of sanction not only under the provisions of Section 197 of CrPC but also under Section 19 of the Act of 1988. On the same date, in continuation, an order has also been issued detailing gazette notification. In present case, the provisions of law which are applicable have been dealt in Circular dated 26.5.2003 in Column 'C' which relates to officers of the State like the petitioner herein. It is obligatory on the part of Law Department to obtain opinion of the parent department of the officers/employees against whom sanction is sought for and if parent department of employee refuses sanction or is not in favour of grant of sanction for prosecution and the Law Department of the State is in favour of such grant, then the procedure prescribed is to refer the matter to the 'Council of Ministers for Political Matters and only on approval of Council of Ministers, such sanction can be granted or the same has validity in terms of law. Since in the present case, the parent department of the petitioner opined against grant of sanction to prosecute and the Law Department granted sanction, the petitioner wish to state that the provisions in this regard have not been violated which amounts to infringement of petitioner's fundamental, constitutional and other rights, particularly right under Article 21 of the Constitution of India which provides that no person shall be deprived of his life and personal life except according to the procedure established by law. In this case, vide Circular dated 26.5.2003 procedure is prescribed for prosecution which has effect of deprivation of life and personal liberty, therefore, respondent authorities are bound to follow the same and not Neutral Citation 2023:CGHC:18371-DB 6 following the same or acting contrary to the law vitiate the entire proceedings not only of filing charge sheet but also subsequent trial under Special Case No.1/2019 pending before the Special Court, Durg. Sanction has only been granted by the Law Department of the State vide order dated 25.3.2019 which contains no averments regarding following of procedure quoted above and detailed in Gazette and order dated 26.5.2003 (Annexure P-4), as there is no mention of obtaining any opinion from the parent department of the petitioner. The reason behind not mentioning about correspondences with the petitioner's parent department of the Law Department is difference of opinion, which will be clear from perusal of documents of the parent department of the petitioner in which in categorical terms, the parent department of the petitioner vide letter dated 6.10.2018 opined against grant of sanction. Mr. Ali refers to the para 3 of the letter dated 06.10.2018 (Annexure P/5) which reads as under:

"2/ श्रीमती लि ी पुष्प ता बैंक बैंक] उप पंजीयक जिज ा बैंक दर्ग द्वारा मूल्यांकन में की गईु द्वा बैंकरा बैंक मूल्या बैंकंकन में की गई में की गई की गई र्ग द्वारा मूल्यांकन में की गईई त्रु का बैंक परिरमा बैंकजन में की गई स् ा बैंकम्प क ेक् र द्वा बैंकरा बैंक कया बैंक र्ग द्वारा मूल्यांकन में की गईया बैंक । यह एक विधिक प्रावधान भी यह एक विधिक प्रावधान भी एक )धि+क प्रा बैंक)+ा बैंकन में की गई भी ह एक विधिक प्रावधान भी. । यह एक विधिक प्रावधान भी जब )ह एक विधिक प्रावधान भी अपन में की गईी पदीय ह एक विधिक प्रावधान भीजि. 0यत 0े का बैंकय करता बैंक ह एक विधिक प्रावधान भी. तो उसे पंजीयन अधिनियम उ0े पंजीयन में की गई अधि+ न में की गईयम 1908 की गई +ा बैंकरा बैंक 84(3) ए)ं +ा बैंकरा बैंक 86 में की गई उ0े 0ंरक्षण प्रप्त है प्रप्त है ह एक विधिक प्रावधान भी.] उ0की गई पदीय ह एक विधिक प्रावधान भीजि. 0यत 0े 0द्भा बैंक)न में की गईा बैंकपू)क की गई र्ग द्वारा मूल्यांकन में की गईई का बैंकय)ा बैंकह एक विधिक प्रावधान भीी के लि ये 0ंरक्षण प्रप्त है प्रा बैंकप्त है ह एक विधिक प्रावधान भी. । यह एक विधिक प्रावधान भी उक्त धाराओं व +ा बैंकरा बैंकओ ं ) का बैंकन में की गईून में की गईी प्रा बैंक)+ा बैंकन में की गई के आ ो उसे पंजीयन अधिनियमक में की गई उन्ह एक विधिक प्रावधान भीें की गई अभिभयो उसे पंजीयन अधिनियमजन में की गई की गई अन में की गईुमधित देन में की गईा बैंक उधि;त प्रतीत न में की गईह एक विधिक प्रावधान भीीं ह एक विधिक प्रावधान भीो उसे पंजीयन अधिनियमता बैंक ह एक विधिक प्रावधान भी. ।"

7. Mr. Ali next submits that if the sanction order dated 25.3.2019 and letter / order dated 6.10.2018 is kept juxtapose, it would be clear that parent department of the petitioner has clearly opined against grant of sanction saying that all the acts, deeds and things having been done in official capacity by the petitioner and petitioner has the protection of proceedings done in good faith, therefore, it is not desirable to grant sanction for prosecution of the petitioner. The sanction order dated 25.3.2019 does not contain any averment of seeking opinion from parent department of the State and their refusal. Thus, it appears that the Law Department of the State for the reasons best known to them have granted Neutral Citation 2023:CGHC:18371-DB 7 sanction which otherwise ought not to have been granted in the facts and circumstances of case, particularly obligatory provisions contained gazette circular dated 26.5.2003 and clarification as quoted above. Even if the Law Department of the State is of the opinion of granting sanction and since they have already obtained opinion of parent department of petitioner i.e. Commercial Tax Department of the State, it was obligatory on the part of them to refer the matter to the Council of Ministers for political matters. It is submitted that no such procedure has been followed by the State authorities or such grant of sanction is not as per procedure prescribed and the law is well settled that when a thing is required to be done in a particular, it should be done in that manner only or not at all. It appears that the department of the State has suppressed most material fact i.e. of refusal of parent department of petitioner to grant sanction on seeking opinion by the Law Department from the parent department of the petitioner i.e. Commercial Tax Department. All these facts are sufficient for quashment of sanction order dated 25.3.2019. Thus, in sum and substance, contention of the petitioner is that for this reason alone the order granting sanction is liable to be quashed which will have effect quashment of charge sheet and trial under Special Case No.1/2019 pending before the Special Judge, Durg. There are other illegalities on the part of the respondent authorities which is clear from perusal of the entire record of court below including charge sheet. A bare perusal of charge sheet will make it clear that the entire investigation has been made by one Shri Lambodar Patel, who was holding the post of Inspector of respondent No.2-ACB. He draws attention of this Court to Section 17 of the Act of 1988. Section 17 (c) of the Act of 1988 provides that only a Deputy Superintendent of Police or Police officer of equivalent rank can make investigation and by no stretch of imagination it can be said that Inspector is equivalent to Deputy Superintendent of Police. This aspect of the matter has been considered by the Hon'ble Court in the matter of Umesh Kumar Choubey v. State of Madhya Pradesh reported in 2000 CriLJ 1760 holding after dealing with various judgments of superior courts of law that power to investigate the offence punishable under the Act of 1988 lies with Neutral Citation 2023:CGHC:18371-DB 8 only Deputy Superintendent of Police and no investigation can be made by any officer below the rank of Deputy Superintendent of Police unless special order is passed in this regard by the State. As stated above and depicted from order refusing sanction of the parent department dated 6.10.2018 of exercising jurisdiction/ powers in good faith, the petitioner refers to the applicable provisions i.e. Section 86 of the Registration Act, 1908 which exonerates the petitioner from any act bonafidely done. When the parent department of petitioner itself found bonafides on the part of the petitioner in respect of act done, the prosecution of the petitioner is bad in law. Section 84 of the Registration Act, the registering officers are deemed public servants, therefore only sanction has been sought from the State Government by the prosecution agency.

8. Mr. Ali also submits that firstly, the complaint made by respondent No. 3 is of the nature that market value of property in question was allegedly more than Rs.97 Lakhs and since the petitioner has treated value of property, as mentioned in sale deed, as Rs.97 Lakhs, therefore, only charged stamp duty of Rs.6,78,500/- and as per alleged guidelines for the year 2016-17, as per complainant, market value of the property was more than that, therefore, it has caused loss to the State exchequer. In this regard, the petitioner draws attention of this Hon'ble Court to various provisions of law i.e. Registration Act, 1908: Indian Stamp Act, as applicable in the State of Chhattisgarh. Chapter-IV of the Indian Stamp Act deals with 'instruments not duly stamped". Section 47A deals with instruments undervalued how to be dealt with and the petitioner craves leave of this Hon'ble Court to refer to and rely upon the same will be placed at the time of hearing. From perusal of above, it would be clear that if Registering Officer i.e. petitioner herein, while registering an instruments finds that market value of the property which is subject matter of instrument has been set forth less than minimum value, determined in accordance with rules under the Indian Stamp Act, 1889, he shall before registering such document refer the same to the Collector for determination of market value of such property and proper duty payable thereon, Neutral Citation 2023:CGHC:18371-DB 9 Thus, absolute discretion is given to the registering officer to assess prima facie market value of any property of which instrument is presented for registration and unless there are compelling circumstances it was not obligatory for any registration officer to visit the sites for ascertainment of boundaries of property in question or for ascertaining value of property particularly when sale deed does not contain any averment about sale of house.

9. Mr. Ali would draw attention of this Hon'ble Court to sale deed forming part of charge sheet (Annexure P-1) in which a declaration letter/affidavit of the seller is also enclosed and the seller on affidavit stated that the land is situated half kilometer away from the main road and in the middle of agriculture field and there is no construction on the land, neither there exists any source of irrigation nor any tree and the land is barren agriculture land. Thus the petitioner has believed version of seller and purchaser both and on prima facie satisfaction derived on the basis of entire instrument including affidavit that market value of property is rightly quoted or there is nothing in the instrument to doubt veracity of market value of the property and there is nothing to deny reliance on the affidavit declaration, therefore, it cannot be said that the petitioner has acted with criminality, which may make her liable for punishment under any provision of law much less under the Act of 1988. Hence, petitioner has done nothing wrong in relying on the affidavit and other documents enclosed for prima facie satisfaction of the value of the property qua the guidelines. He further draws attention of this Hon'ble Court that tendency of implicating revenue officers etc. are on rise, therefore, a Circular dated 21.1.1994 has been issued by the then General Administration Department of the State of MP in which in categorical terms it has been said that person exercising jurisdiction of revenue officer etc. may during course of discharge of official duty, pass right as well as wrong orders and in such case, offence should not be registered. In the present case also, in respect of act of the petitioner in allegedly registering instrument for lesser value, then also procedure is prescribed for recovery of balance amount of stamp duty and the Neutral Citation 2023:CGHC:18371-DB 10 Collector of Stamps has been conferred with jurisdiction to deal with the undervalued instrument prior to and after registration. To some extent, the issue involved in the present case has been dealt in the matter of State of MP vs. Rajeev Jain reported in 2001 (4) MPHT 58 including the power under the Judicial Officers Protection Act which also deals with definition of a Judge which includes any person empowered to give in any legal proceedings a definitive judgment or judgment if not appealed, would be definitive or if confirmed by some other authority would be definitive and it has been found that authority dealing with instruments comes within the purview of said definition. Further, in the matter of Chakrapani Mishra vs. Sri Krishna reported in 2002 (3) MPHT 304, the Hon'ble High Court of MP, Gwalior Bench, Gwalior, at paragraph 10, has dealt with protection available to the Registering Officers under Section 86 of the Registration Act. The other aspect involved in present case in respect of criminal action commenced against Sub-Registrar while performing his duty as Sub- Registrar.

10. In M.Cr.c. No.1072/2018 Surendra Kori vs. State of MP the Hon'ble High Court while considering almost similar issue has quashed the FIR registered against the petitioner therein who was performing his duty as Sub Registrar. In the present case, the respondent No.2-complainant was keeping grudge against petitioner, therefore, lodged. false complaint against her knowing full well that he himself is involved in various land grabbing cases and various criminal cases are registered against him, which is clear from perusal of documents already enclosed and also paper cutting filed herewith and regarding this aspect of the matter the petitioner has made complaints/representations at various points of time to respondent authorities. However, the same have not been looked into or not taken into consideration and perusal of the same will reveal to this Hon'ble Court that the complainant is the person who has obstructed in discharge of official duty on 21.2.2018 and also prior to that and sought protection, but the most reasonable prayer on the part of the petitioner has not been taken into Neutral Citation 2023:CGHC:18371-DB 11 consideration.

11. Mr. Ali also draws attention of this Hon'ble Court to the Circulars issued by the Inspector General (Registration) Madhya Pradesh in respect of act of registration of instrument by Sub-Registrar and registration of criminal case on such registration of instruments and in said circular it has been categorically stated that no offence should be registered unless and until act of the Sub-register is malafide and contrary to the provisions of the Registration Act.

........ऐ0ी स्थिस्?धित में की गई य द पक्षका बैंकर द्वा बैंकरा बैंक 0ी+े पुलि 0 ?ा बैंकन में की गईे में की गई प्रा बैंक? मकी गई दज करा बैंकन में की गईे पर रा बैंकजस्) न्या बैंकया बैंक य के पीठा बैंक0ीन में की गई अधि+का बैंकरी के )रुद्ध प्रकरण प्रप्त है पंजीबद्ध कये र्ग द्वारा मूल्यांकन में की गईये अतए) न में की गईदDभिEत कया बैंक जा बैंकता बैंक ह एक विधिक प्रावधान भी. क ऐ0ी प्रा बैंक? मकी गई के आ+ा बैंकर पर रा बैंकजस्) न्या बैंकधियक अधि+का बैंकरिरयों के )रूद्ध तब तक अपरा बैंक+ प्रकरण प्रप्त है पंजीबद्ध न में की गईा बैंक कया बैंक जा बैंकये जब तक क रा बैंकज्य Eा बैंक0न में की गई का बैंक स्पष्ट आदेE न में की गईा बैंक ह एक विधिक प्रावधान भीो उसे पंजीयन अधिनियम । यह एक विधिक प्रावधान भी

12. The petitioner also finds support from the authority of Hon'ble High Court of MP in Criminal Case No.5387/207 (Naresh Kumar Sharma vs. State of MP) also dealing with act of registration of instrument and holding in favour of such person. The petitioner has acted in the manner authorized by law and by any stretch of imagination it cannot be said that any act of petitioner comes within the purview of Sections 13 (1) (d) and 13 (2) of the 27 28 Act of 1988 read with Section 120B of the IPC. In this view of the matter also, apart from aspect of illegality in sanction, the charge sheet is liable to be quashed.

13. In this case, separate returns have been filed by the respondent No. 1-State of Chhattisgarh and and respondent No. 2-Anti Corruption Bureau.

14. Mr. Chandresh Shrivastava, learned counsel appearing for the State/respondents No. 1 and 2, relying on the return filed, submits that when the petitioner was posted as Sub Registrar in the office of District Registrar, Durg, District Durg (CG) and while discharging her duty at Durg one sale deed executed by and between Sanjay Bafna and Devendra Sonwani, which was presented for registration in respect of the property situated in village Sikola, District Durg (CG) and after going through the said instrument and in discharge of her duty Neutral Citation 2023:CGHC:18371-DB 12 registered the same as per the provisions contained in the Registration Act, 1908 and the rules made thereunder. It has been contended by the petitioner that, it would be clear that the FIR has been registered at the instance of respondent No. 3 who has no role to play or comes within the purview of third person or person not having any grievance, however, such complaint has been entertained for the reasons best known to the authorities or most likely for the reason that respondent No. 3 has criminal antecedents and also involved in land grabbing activities. In the present case the charge sheet has already been filed against the petitioner before the Trial Court, subsequently the charges against the present petitioner in aforementioned sections might be framed by the learned Trial Court after going through the entire charge sheet and submission made on behalf of the petitioner. Therefore, in such a situation, the petitioner can file a criminal revision before this Hon'ble Court, but instead of filing criminal revision the petitioner has filed the instant petition which is not maintainable under the eyes of law, because, the petitioner is having an efficacious and alternative remedy to file the said criminal revision before the Hon'ble Court. The petitioner has been charge- sheeted for commission of offence punishable under sections 13(1)(b) and 13(2) of the Act of 1988 and section 120B of the IPC in connection with the Crime No. 04/2018 dated 04.04.2018 registered at Police Station EOW/ACB, Ralpur (CG) against the petitioner and co-accused persons.The complaint made by the complainant / respondent No. 3 has been inquired by the Deputy Superintendent of Police, ACB, Raipur (CG), whereby, the allegations levelled against the petitioner have been found to be proved and it is found that the petitioner misused her official capacity and conspired with other co-accused persons with intention to get illegal gratification / benefit, thereby causing financial loss to the State Government, therefore, prima-facie the offence punishable under sections 13(1)(b) and 13(2) of the Act of 1988 and section 120B of the Indian Penal Code is made out against the petitioner. After completing a thorough and detailed investigation the charge sheet has been filed before the Trial Court against the petitioner and other co-accused persons on 30.04.2019 alongwith the relevant Neutral Citation 2023:CGHC:18371-DB 13 material evidences and records. Since the petitioner is a government employee, therefore, the prosecution sanction has been obtained from the competent authority vide order dated 25.03.2019. The order dated 25.03.2019 passed by the Law and Legislative Affair Department, Government of Chhattisgarh is a well reasoned and detailed order as it has been passed after following every procedure prescribed for grant of prosecution sanction. From perusal of the order dated 25.03.2019, it is clear that the authority has passed the prosecution sanction after perusing every documents placed before him for the prosecution sanction and after applying the mind the prosecution sanction has been granted. The provisions contained under section 19(1) of Prevention of Corruption Act, 1988 as well as the provision under Article 166 Part II and III of the Constitution of India has been take care, which is a well reasoned and speaking order and is well within the jurisdiction. The Government of Chhattisgarh, General Administration Department has issued circular No. F 1-2/2003/1/6 dated 26.05.2003, which suggests that, when there is conflict between the opinion of the departments about the prosecution sanction and the Law Department, the matter is required to refer to the Coordination Committee with the permission of Cabinet of the State. In the present case, as the Department of the petitioner was of the view that there should not be prosecution or any prosecution against the petitioner, therefore, when the matter was referred to the Law Department and the Law Department was of the view that there are material available for prosecution sanction against the petitioner, the matter was referred to the Coordination Committee in the light of the circular dated 26.05.2003. In this regard, he refers to letter dated 19.02.2019. The said communication dated 19.02.2019 is an internal correspondence and further the copy provided by the Law Department, therefore, the proper care and action has been taken and every provisions of law has been followed while passing the sanction of the prosecution against the petitioner and there is no scope for interference in the impugned order. The administrative department of the petitioner has not given sanction to prosecution the petitioner under sections 13(1)(b) and 13(2) of the Act, of 1988 Neutral Citation 2023:CGHC:18371-DB 14 and section 120B of the IPC, therefore, the file was sent to the Coordination Committee on 30.10.2018, wherein, the then Chief Secretary asked for inquiry in the matter and after inquiry the file/matter was again submitted to the Coordination Committee on 01.02.2019 alongwith the detailed evidences and submitted the same before the Hon'ble Chief Minister for prosecution sanction, where, the Hon'ble Chief Minister accorded its consent on 23.03.2019. The General Administration Department, Government of Chhattisgarh has issued circular No. F 1-2/2003/1/6 Raipur dated 26.05.2003 provides for obtaining approval in coordination when the administrative department of the delinquent is not agreeable to grant prosecution sanction but the Law Department is in consent to grant prosecution sanction against delinquent, accordingly, the Law Department had taken sanction / approval from the Hon'ble Chief Minister in coordination for grant of prosecution sanction against the petitioner. So far as the ground taken by the petitioner that the entire act done by the petitioner was in discharge of the official duty, is totally incorrect, because, willfully she has not reported the matter about the deficiency of stamp duty and even if the matter is referred under section 47A of the Stamp Act, then also criminality which has been done by the petitioner attracts the commission of the crime and there is no ground to quash the final report. On the basis of prima facie material evidences available against the petitioner, which clearly establish the involvement of the petitioner in commission of alleged offence, the prosecution sanction under section 19(1) of Act of 1988 vide order dated 25.03.2019 issued by the Additional Secretary, Government of Chhattisgarh, Department of Law, which is just, proper and legal and the same does not warrant any kind interference of this Hon'ble Court. Under the revisional jurisdiction, a very limited scope of interference is available and since the impugned order passed by the competent authority following the law laid down by the Hon'ble Supreme Court the same is strictly as per law. The scope of interference of the Hon'ble High Court under Article 226 of the Constitution of India or under Section 482 of the Code of Criminal Procedure, 1973 is limited and if the FIR prima facie discloses the commission of cognizable Neutral Citation 2023:CGHC:18371-DB 15 offence, the Hon'ble Court should be reluctant to interfere for quashing the FIR at the stage of Investigation. It is further held that, the Legal Position is well settled that, if an offence is disclosed, the Court will not normally interfere with an investigation into the case and will permit investigation into the offence alleged to be completed and if the FIR, prima facie, discloses the commission of an offence, the Court does not normally stop the investigation, for, to do so would be to trench upon the lawful power of the Police to investigate into cognizable offence.

15. We have heard learned counsel for the parties, perused the pleadings and documents appended thereto.

16. Fact of the matter is that charge sheet has already been filed against the petitioner before the Trial Court on 30.04.2019. The petitioner has the remedy to file criminal revision before this Court, however, the petitioner has chosen to file this writ petition. The petitioner, alongwith other co-accused have been charge- sheeted for commission of offence punishable under sections 13(1)(b) and 13(2) of the Act of 1988 and section 120B of the IPC in connection with the Crime No. 04/2018 dated 04.04.2018 registered at Police Station EOW/ACB, Ralpur (CG). The allegation against the petitioner is also serious in nature as she has caused loss to the public exchequer. The complaint made by the complainant / respondent No. 3 has been inquired by the Deputy Superintendent of Police, ACB, Raipur (CG), whereby, the allegations levelled against the petitioner have been found to be proved and it is found that the petitioner misused her official capacity and conspired with other co-accused persons with intention to get illegal gratification / benefit, thereby causing financial loss to the State Government, therefore, prima-facie the offence punishable under sections 13(1)(b) and 13(2) of the Act of 1988 and section 120B of the Indian Penal Code is made out against the petitioner. Further, prosecution sanction has been obtained from the competent authority vide order dated 25.03.2019. The order dated 25.03.2019 passed by the Law and Legislative Affair Department, Government of Chhattisgarh which is also a well reasoned and detailed order as it has been Neutral Citation 2023:CGHC:18371-DB 16 passed after following the due procedure prescribed for grant of prosecution sanction. In the order dated 25.03.2019, it has been observed that the petitioner caused loss to the public exchequer to the extent of Rs. 6,78,500/-.

17. After due investigation, once the charge sheet has been filed before the competent Court, challenging the sanction order would be a futility. The circular dated 26.05.2003 is in regard to a situation when there is a conflict between the opinion of the Departments about the prosecution sanction and the Law Department, the matter is required to be referred to the Coordination Committee which in the instant case has also been done.

18. In view of the return filed by the respondents, it is amply clear that prima facie a case is made out against the petitioner and after following the due process of law, prosecution sanction has also been granted which deserves no interference. Even otherwise, the petitioner has alternative efficacious remedy of filing a revision which she has failed to avail.

19. In view of the above, this petition is dismissed.

                             Sd/-                                           Sd/-
                      (Sanjay Kumar Jaiswal)                          (Ramesh Sinha)
                          Judge                                         Chief Justice




amita