High Court Patna High Court - Orders

Goldan Singh @ Goltan Singh &Amp; … vs State Of Bihar on 28 June, 2010

Patna High Court – Orders
Goldan Singh @ Goltan Singh &Amp; … vs State Of Bihar on 28 June, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.10553 of 2008
         1.   GOLDAN SINGH @ GOLTAN SINGH
         2.   AIYA SINGH
              BOTH SONS OF RAM BIHARI SINGH, RESIDENTS OF VILLAGE
              KORIYAWAN, P.S. MASAURHI, DISTRICT PATNA.
                        ...        ...     PETITIONERS.
                                Versus
         1.   STATE OF BIHAR
         2.   SAKALDEO PRASAD S/O LATE PRAGASH DAS, OF VILLAGE
              KORIYAWAN, P.S. MASAURHI, DISTRICT PATNA
                        ...        ...     OPPOSITE PARTIES.
                             -----------

2. 28.6.2010. Heard Mr. Kaushal Kumar Singh,

learned counsel appearing on behalf of the

petitioners and Smt. Indu Bala Pandey,

learned Additional Public Prosecutor

appearing on behalf of the State.

The petitioners, while invoking

inherent jurisdiction of this Court under

Section 482 of the Code of Criminal

Procedure, have prayed for quashing of order

dated 15.2.2007 passed by Sub Divisional

Judicial Magistrate, Masaurhi in Masaurhi

P.S. Case No.19 of 2006, Tr. No.1625 of 2007.

By the said order, learned Sub Divisional

Judicial Magistrate has taken cognizance of

the offence under Section 3(x) of the

Scheduled Caste and Scheduled Tribe

(Prevention of Atrocities)Act besides

Sections 341, 323/34 of the Indian Penal
2

Code.

Learned counsel for the petitioners

has confined on the petition to challenge the

order in respect of cognizance under Section

3(x) of the S.C. and S.T. Act. It was

submitted by the learned counsel for the

petitioners that though F.I.R. was registered

under Section 3(x) of the S.C. and S.T. Act

and other sections of the Indian Penal Code,

the police, after investigation, submitted

final form only in respect of the offence

under Indian Penal Code. It was further

argued that during the entire investigation,

nothing was collected suggesting commission

of offence under Section 3(x) of the S.C. and

S.T. Act. It was further submitted that since

from very beginning, police was satisfied

that no offence under the provisions of S.C.

and S.T. Act was made out, the case was not

investigated by the officer duly competent

under the rules of S.C. and S.T. Rules.

However, the learned Magistrate, contrary to

the record, had taken cognizance of the

offence even under Section 3(x) of the S.C.

and S.T. Act. The Police Officer, who had

conducted investigation in the present case,
3

was not authorized to conduct investigation

as per Rule-7 of the S.C. and S.T. Rules,

1995. Accordingly, learned counsel for the

petitioners has prayed for quashing of order

of cognizance to the extent of cognizance

taken under Section 3(x) of the S.C. and S.T.

Act.

Mrs. Indu Bala Pandey, learned

Additional Public Prosecutor, while opposing

the prayer of the petitioners, submits that

said provision has already been amended and

now even Assistant Sub Inspector of Police is

competent to conduct investigation of

offences committed under the provisions of

S.C. and S.T. Act. It was further submitted

that in this case, cognizance order was

passed long back on 15th February, 2007 and

as such it would not be appropriate to

interfere with the order of cognizance at

this stage. Accordingly, learned State

counsel has prayed for rejection of the

present petition.

Besides hearing learned counsel for

the parties, I have perused the impugned

order as well as the F.I.R. So far the point

raised by the learned counsel for the
4

petitioners that the case was not

investigated by a competent authority, I am

of the view that after the order of

cognizance, such point is not at all

available. Moreover, during hearing, it was

submitted by the learned counsel for the

petitioners that case has already been

committed to the court of Sessions. However,

charges have not been framed till date.

Keeping in view the fact that order

of cognizance was passed long back in the

year 2007, the court is not inclined to

interfere with the order of cognizance.

However, since learned counsel for the

petitioners has vehemently argued that during

the entire investigation, nothing was

collected indicating commission of offence

under the provisions of S.C. and S.T. Act, it

would be appropriate to grant liberty to the

petitioners to raise all those points at the

stage of charge. If such plea is taken at the

time of charge, it is expected that the

learned trial court will examine the same on

the basis of materials available in the case

diary and he will pass a reasoned order on

the petition. It is true that at the time of
5

rejection of discharge petition as per the

provisions contained in either Sections 227,

239 or 245 of the Code of Criminal Procedure,

there is no requirement to assign reason but

in view of the peculiar facts and

circumstances of the present case, it is

required that learned trial Judge will pass a

reasoned order.

With above observation and direction,

the petition stands rejected.

( Rakesh Kumar,J.)
N.H./