High Court Jharkhand High Court

Rabindra Agarwal vs State Of Jharkhand & Anr on 24 February, 2010

Jharkhand High Court
Rabindra Agarwal vs State Of Jharkhand & Anr on 24 February, 2010
            In the High Court of Jharkhand at Ranchi

                   W.P.(Cr.) No.412 of 2009

            Rabindra Agarwal............................Petitioner

                   VERSUS

            State of Jharkhand and another... Respondents

            CORAM: HON'BLE MR. JUSTICE R.R.RRASAD

            For the Petitioner: Mr.P.A.S.Pati
            For the State     : Mr. Jalisur Rahman, J.C to G.P.III

7.   24.2.10

. Heard learned counsel appearing for the petitioner and

learned counsel appearing for the State.

Learned counsel appearing for the petitioner submits that

earlier in the writ application the informant was impleaded as

respondent no.2 inadvertently as the case arising of a police case is

well represented through the State of Jharkhand on whose behalf

even a counter affidavit has been filed and, therefore, the

petitioner thought it proper to delete the name of the informant

(respondent no.2) as the informant is being well represented by

the State of Jharkhand and the disposal of the case would be

delayed, on account of non-service of notice upon respondent no.2

and, therefore, under this situation, prayer has been made to

delete the name of respondent no.2.

In the facts and circumstances as stated above, the name of

respondent no.2 is allowed to be deleted from the memo of

application.

Accordingly, the prayer is allowed.

Heard learned counsel appearing for the petitioner and

learned counsel appearing for the State on the merit of the case.

This application has been filed for quashing of the entire

criminal proceedings including the first information report of Kandra
2

P.S. case no.6 of 2009 (G.R.No.654 of 2009) registered under

Sections 285, 287, 337, 338,304A of the Indian Penal Code.

The facts giving rise this application are that one Anuj

Kumar Yadav gave his Fardbeyan on 17.8.2009 stating therein that

while he was working along with others, namely, Kumud Rai,

Lakhan Kumar and Pintu Nadaf as labourers at Induction Furnace

Site, a unit of M/s.Adhunik Alloys & Power Limited, power supply

went off suddenly, as a result of which molten slag spilled out of

bucket as a result of which they sustained burn injuries. They were

immediately removed to hospital but unfortunately Kumud Rai

succumbed to his injuries. Thus, it has been alleged that aforesaid

occurrence took place as the Company never cared to take safety

measures, though they were working at dangerous places.

On the said Fardbeyan, Kandra P.S. case no.6 of 2009 was

registered under Sections 285, 287, 337, 338,304A of the Indian

Penal Code. The said prosecution has been challenged in this writ

application.

Learned counsel appearing for the petitioner submits that

the entire allegation made in the first information report falls within

the ambit of the provision as contained in Section 92 of the

Factories Act and, therefore, if any prosecution on account of

negligence on the part of the Management of the said factory lies

that lies under the Factories Act which is a special legislation and

as such, provision of the said Act would prevail over the provision

of the general law.

It was pointed out that when similar question arose before

this Court for consideration in a case of Binod Kumar Das and

another vs. State of Jharkhand and another [2008(1) JCR

601 (Jhr)], this Court taking into consideration the provision as

contained in Section 4 of the Code of Criminal Procedure did hold
3

that prosecution under the general law on the allegation which falls

within the province of the special legislation is not permissible.

Similar is the case here as the allegation, upon which first

information report was lodged certainly falls within the ambit of

Section 92 of the Factories Act and hence, any prosecution under

the general law that is to say under the Indian Penal Code would

be quite bad.

A counter affidavit has been filed on behalf of the State

stating therein that due to negligence on the part of the

Management for not adopting safety measure, the occurrence took

place and as such, the petitioner is being rightly prosecuted.

Having heard learned counsel appearing for the parties,

there does not appear to be any doubt that the allegations upon

which first information report was lodged, come well within the

ambit of the provision as enshrined under Section 92 of the

Factories Act and as such, any prosecution under the general law in

view of Section 4 of the Code of Criminal Procedure is not

permissible which proposition of law has already been laid down in

a case of Binod Kumar Das and another vs. State of

Jharkhand and another (supra).

Accordingly, the first information report of Kandra P.S. case

no.6 of 2009 (G.R.No.654 of 2009) registered under Sections 285,

287, 337, 338,304A of the Indian Penal Code is hereby quashed.

In the result, this application is allowed.

( R.R.Prasad, J.)
ND/