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 1]

Allahabad High Court

Jiya Afzal And Another vs State Of U.P. And Another on 4 March, 2020

Equivalent citations: AIRONLINE 2020 ALL 270

Author: Ram Krishna Gautam

Bench: Ram Krishna Gautam





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

A.F.R.
 
Reserved on: 20.02.2020
 
Delivered on: 04.03.2020
 
Court No. - 74
 

 
Case :- APPLICATION U/S 482 No. - 15022 of 2012
 

 
Applicant :- Jiya Afzal And Another
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Kamal Kumar Singh
 
Counsel for Opposite Party :- Govt. Advocate,D.V.Singh
 

 
Hon'ble Ram Krishna Gautam,J.
 

1. This application, under Section 482 Cr.P.C., has been filed by Jiya Afzal and Akhlaq Ahmad against State of U.P. and another, with a prayer for setting aside entire proceeding of Criminal Case No. 3520 of 2011 (State Vs. Akhlaq Ahmad and others), arising out of Case Crime No. 550 of 2011, under Sections 419, 420, 467, 468, 471 I.P.C., Police Station Kotwali Nagar, District Mau, pending in the court of Chief Judicial Magistrate, Mau.

2. Learned counsel for applicants argued that accused-applicants are innocent. They have been falsely implicated and charge sheeted for offences, as above. Institution known as Madarsa Talimul Qurran Mohsinpura (Makkhanwan), Maunath Bhanjan, District Mau is recognized by Arbi and Farsi Madarsa Board, U.P., governed under the recognition and Service Rules, 1987, approved by State of U.P. (Education Department of State of U.P.). This Institution obtained recognition from Arbi and Farsi Madarsa Board, of which certificate of recognition to this Institution dated 16.06.2003 was issued by Registrar Arbi and Farsi Examination U.P., Lucknow. Above institution was being regulated by a society of Committee of Management, registered under Society Registration Act, of which applicant no. 2 was member. He had submitted his resignation from membership of the Committee, before Manager of Committee of Management on 01.05.2008, which was accepted by Committee of Management in above meeting held on 11.05.2008, wherein agenda regarding resignation and acceptance of resignation of applicant no. 2 Akhlaq Ahmad, S/o Late Abdul Latif, was drawn. After acceptance of resignation in meeting of Committee of Management, held on 11.05.2008, he was not a member of Management Committee anymore. State of U.P. Government, under the scheme of Sarv Shiksha Abhiyan, issued a circular for guaranteeing education at primary level to each children of State, wherein Shiksha Guarantee Yojna was proclaimed and directed to be implemented by every District Basic Education Officer in U.P. A direction for appointment on the post of Anudeshak for imparting education to the children at primary level, on the contractual basis, was provisioned. This scheme was operative in Madarsas, recognized and imparting education till primary level. The Director of Education of State Programme, Uttar Pradesh, had issued a circular letter to each District Basic Education Officer, U.P. for ensuring compliance of above programme, thereby providing guidelines and appointing Anudeshak at every primary school as well as Madarsa level, imparting primary level education to children. Under said scheme, Committee of Management of Madarsa Talimul Qurran Mohsinpura (Makkhanwan), Maunath Bhanjan, District Mau, invited applications for appointment on the post of Anudeshak in his Institution under above Shiksha Guarantee Yojna, for which applicant no. 1 was eligible. Manager of Institution as well as its Committee, by way of resolution, appointed applicant no. 1 as Anudeshak on 25.05.2008. This was submitted for approval by Basic Shiksha Adhikari, Mau and after its approval, applicant no. 1 imparted teaching as Anudeshak in above Madarsa. Mohd. Hanif, one native of area, moved a complaint before Basic Shiksha Adhikari, Mau making a complaint of appointment of applicant no. 1 illegally. A notice was issued to Management Committee of Madarsa concerned on 28.07.2010, wherein reply by Madarsa was submitted mentioning therein that applicant no. 2 had not been a member of above Committee of Management on the date of appointment of applicant no. 1. Moreso, Anudeshak was not a regular service, either in Group D or as a Clerk, for which there was bar in Basic Education Act with Rules framed therein. Even after it, District Basic Education Officer, Mau ceased appointment of applicant no. 1. Again Shamim Ahmad, who was earlier Manager of Madarsa concerned and was replaced by the then Manager Kabir Ahmad, created a disturbance in the peaceful functioning of Madarsa and with mala fide motive, moved an application under Section 156(3) Cr.P.C. against the applicants as well as Manager of Institution with other members with contention of fabrication of documents for getting job of Anudeshak by applicant. This application was allowed by Court of Chief Judicial Magistrate with a direction for registration of Case Crime No. 550 of 2011, under Sections 419, 420, 467, 468, 471 I.P.C., Police Station Kotwali Nagar, District Mau. Investigation of this case crime number resulted submission of charge sheet for those offences, whereas no investigation was there nor any offence was made out. Merely on the statement of Basic Shiksha Adhikari Dr. Chandra Pal and Shamim Ahmad, above charge sheet was filed and under routine manner, with no application of judicial mind by Magistrate concerned, cognizance for offence was taken, wherein cognizance order dated 05.10.2011 was passed. U.P. Basic Education Act, 1972 with Service Rules 1984 was not applicable regarding appointment of Anudeshak in Sarv Shiksha Abhiyan under Shiksha Guarantee Yojna in a Madarsa, having recognition from Arbi and Farsi Madarsa Board. Moreso, at the time of appointment of applicant no. 1 as Anudeshak, applicant no. 2 was not member of society, hence, this allegation was of no substance. Application was filed by erstwhile Manager, having no locus. Hence, this application with above prayer.

3. Learned counsel for opposite party no. 2 vehemently opposed argument of learned counsel for applicants by way of pressing counter affidavit, filed by him, that as per statement of Dr. Chandra Pal, Basic Shiksha Adhikari as well as Assistant Registrar, Firms, Societies and Chits, Azamgarh, recorded under Section 161 Cr.P.C., opposite party no. 2 was registered member of Management Committee of Madarsa concerned. This forged and fictitious resignation and its acceptance by Management Committee, having members, who are accused in this proceeding, were subsequently manufactured. It was never communicated to Assistant Registrar, Firms, Societies and Chits, Azamgarh Region, Azamgarh, for making any change in list of member of Management Committee of Madarsa concerned. Rather, a certificate dated 07.07.2011 was issued by Assistant Registrar, Firms, Societies and Chits, Azamgarh Region, Azamgarh, mentioning name of applicant no. 2 at serial no. 14 of list of members of Management Committee of Madarsa concerned. Basic Shiksha Adhikari, Mau in his statement has categorically said that it was an appointment under fraud and misconception of fact. Applicant no. 2 was member of Management Committee and his son applicant no. 1 was appointed as an Anudeshak against the Rules, because of being close relative of Management Committee's member. Madarsa was initially recognized under U.P. Basic Education Act, 1972. Thus, U.P. Basic Education Act, 1972 and Rules made therein of 1984 is fully applicable on Madarsa in question. Registrar, Arbi and Farsi Examination, U.P. Lucknow had accepted recognition given under above Act. Hence, it can never be said that subsequent Rules of 1987 was only applicable for Madarsa and its employees. Hence, opposite party no. 2 was erstwhile Manager of Committee of Management and he brought this proceeding in motion for the fraud committed with above Institution, for which he was fully competent, having locus. Hence, this application deserves to be dismissed.

4. Learned A.G.A. has vehemently opposed the application with this contention that prima facie, there was evidence of complainant, District Basis Education Officer Dr. Chandra Pal and Assistant Registrar, Firms, Societies and Chits, Azamgarh with documentary evidence, having mention that till 2011, on the date of issuing certificate by Assistant Registrar, Firms, Societies and Chits, Azamgarh Region, Azamgarh, concerned Madarsa and its Management Committee was having name of applicant no. 2 at serial no. 14. Hence, entire contention of submission of resignation and acceptance of it was a forged and fictitious proceeding. There was a provision that no relative of any member of Management be appointed in any primary school or Madarsa and in utter disregard of it, appointment of Anudeshak was made. This was not disclosed to Basic Shiksha Adhikari, who subsequently ceased this appointment and this order was not challenged before any higher Court. Hence, the defence taken by learned counsel for applicants are not to be seen till cognizance stage and this Court in exercise of inherent jurisdiction, under Section 482 Cr.P.C., is not expected to embark upon factual matrix. Hence, this application be dismissed.

5. Having heard learned counsel for both sides and gone through material placed on record, it is undisputed fact that Madarsa Talimul Qurran Mohsinpura (Makkhanwan), Maunath Bhanjan, District Mau was a registered Madarsa, having its recognition under Code of Education at Article 65. As per recognition and Service Rules, 1987, recognition from Arbi and Farsi Madarsa Board, U.P., to this Madarsa was there. It was being managed by Committee of Management, registered under Society Registration Act with Rules made therein. Applicant no. 2 was the member of Management and it was shown at serial no. 14 of list of members of Committee of Management in the office of Registrar, Firms, Societies and Chits, Azamgarh Region, Azamgarh, wherein members from 01.05.2008 to date of issuance of certificate in 2011 were entered and applicant no. 2 was with mention in it. Applicant no. 1 is son of applicant no. 2. Applicant no. 1 was appointed as Anudeshak in above Madarsa under Sarv Shiksha Abhiyan / Shiksha Guarantee Yojna under U.P. Education Programme Scheme. Prior to this issuance of recognition, on 11.06.2003 under Code of Education under Article 65, this Madarsa was recognized under U.P. Basic Education Act, 1972 and Service Rules 1984 was applicable for it. This Rule prohibits appointment of any relative of any member of Management Committee at any Clerical or Class IV post in above Madarsa. District Basic Education Officer, after an enquiry over a complaint made by Mohd. Hanif, did found that above appointment was against the law. Hence, he ceased above appointment and no order of any higher court, quashing above order of District Basic Education Officer, has been placed before this Court on record or before Investigating Officer. The submission of resignation on 01.05.2008 and its acceptance on 11.05.2008 has been disputed by opposite party no. 2 learned A.G.A. as well as by District Basic Education Officer and Assistant Registrar, Firms, Societies and Chits, Azamgarh Region, Azamgarh. No such resignation was forwarded or submitted before Assistant Registrar, Firms, Societies and Chits, Azamgarh Region, Azamgarh for deleting name of applicant no. 2 from the list of members of Management Committee of Madarsa concerned. This manufacturing of resignation and acceptance of same by Management Committee along with preparation of agenda, as above, has been challenged to be product of fraud and manufacturing of fictitious document, having no mention in the office of Assistant Registrar, Firms, Societies and Chits, Azamgarh Region, Azamgarh, and this is a question of fact to be seen by trial court. Apparently, it seems to be with substance, because no change or recital of acceptance of resignation, if any, is there in the office of Assistant Registrar responsible for keeping register of members of Management of a Society and its committee. Applicant no. 1 was appointed as Anudeshak to impart education at primary level in above Madarsa. Though, he was not a regular employee, but was a contractual teacher, but he received money and honorarium from public exchequer, for which there was guidelines for his appointment, upon recommendation of Village Education Committee, but the documents filed by applicants on this record is not of this fact i.e. when this advertisement was made, how many candidates applied, who were held to be not eligible and how this applicant no. 1 was only found to be recommended for appointment. Hence, this allegation and accusation of forged and fictitious appointment is also a question of fact to be seen by trial court upon the appreciation of evidence, but apparently there is sufficient prima facie evidence in case diary, on the basis of which charge sheet was filed for offences, as above, and cognizance over it was taken by Magistrate.

6. Regarding locus or competence to file an application for lodging a criminal proceeding apex court in Vishwa Mitter of M/s Vijay Bharat Cigarette Stores, Dalhousie Road, Pathan-Kot versus O.P. Poddar and others; 1983 (20) ACC 367 has propounded that it is clear that anyone can set the criminal law in motion by filing a complaint of fact, constituting an offence, before a Magistrate, entitle to take cognizance. It has been held that no court can decline to take cognizance on the sole ground that the complainant was not competent to file a complaint. It has been held that if any special statute prescribes offence and makes special provision for taking cognizance of such offence under the statute, then the complainant, requesting the Magistrate to take cognizance of offence, must satisfy the eligibility criteria prescribed by the statute. In present case, the allegation levelled were of offence of forgery, fraud, manufacturing of fraudulent document and thereby having appointment in public office, requiring no condition precedent or competence of any person to lodge any criminal proceeding. Moreso, complainant i.e. opposite party no. 2 is erstwhile Manager of Madarsa concerned, having locus to initiate a proceeding regarding fraudulent appointment in above Madarsa. Hence, on this score too, this application is not with any merit.

7. Accordingly, this application merits its dismissal. The application is dismissed as such.

Order Date :- 04.03.2020 NS