Allahabad High Court High Court

Ranjan Son Of Sri Raj Kumar … vs State Of U.P. And Hem Raj Mishra Son … on 18 December, 2006

Allahabad High Court
Ranjan Son Of Sri Raj Kumar … vs State Of U.P. And Hem Raj Mishra Son … on 18 December, 2006
Author: B A Zaidi
Bench: B A Zaidi


JUDGMENT

Barkat Ali Zaidi, J.

1. These proceedings under Section 482 arise out of a complaint ( No. 4295 of 2005) filed under Section 364/34 I.P.C. in the Court of Additional Chief Judicial Magistrate, Shahjahanpur. The complainant had filed a complaint that his son Jagdish aged 24 years, who was an employee of Larson and Tarbo’s in Oswal Chemicals and Fertilizers Ltd. Pipraula District Shahjahanpur was sent by accused No. 4 and 5 to accused No. 3 at Dalra Ghat, Solan, and, since then, he is untraceable, and there is an apprehension, that the accused have kidnapped and killed him.

2. The applicant whose name is Rajan says that he has nothing to do with the matter, his father’s name and address had not been given in the complaint and his arraignment is a case of mistaken identity, and reference, has also been made to the fact that it has been mentioned by the complainant in his statement under Section 200 Cr.P.C. that one person Rajan went with the applicant in the search of his son.

3. In a case of this nature where even no motive has been assigned to the accused and there is no clue whatsoever as to why and how and in what circumstances and for what reasons, the kidnapping was done, the procedure of a complaint is wholly ineffective, and is not going to yield any fruitful result.

4. Some agency which is normally the police has to make an independent investigation to find out as to what actually happened and whether the person said to have kidnapped is alive or not. The Magistrate should have asked ( in case Crime No. 214 of 1995 registered at Thana Kant on 6.9.1995 under Section 364/34) the police to either file a final report or a charge-sheet after proper investigation. A complaint in a situation like this is wholly out of place. The incident is more than 10 years old and that is another circumstance which indicates that the complainant cannot produce any evidence in the matter. This feature is further supported by the fact that in the complaint no motive has been assigned as already indicated above.

5. The court under Section 482 Cr.P.C. is not supposed to confine itself only to cases where no prima-facie case is made out or there is a mistaken arraignment but has also to exercise its jurisdiction to see whether any fruitful purpose would be served by the continuation of proceedings if the court finds that the proceedings which have been initiated are wholly purposeless impractical and would tantamount to chasing a black cat in a dark room the Court must apply the closure and suggest alternative procedure which may be effective in right earnest.

6. The prospects of any success in the investigation are ostensibly bleak, because, more than 10 years have elapsed since the kidnapping took place, but the principles of legal enforcement cannot be given a go bye merely because of delay, and earnest sustained efforts, should be made to find out what actually happened to the kidnapped, and how and why, and in what circumstances, he disappeared? which will bring solace to the grief striken family, even if the kidnapped person, remains untraced. The law must not deny that solace to a citizen.

7. In view of the aforesaid unusual circumstances, the proceedings arising out of the complaint are terminated and the police is directed to look into the matter in accordance with the observations made above. The Senior Superintendent of Police, Shahjahanpur will specifically look into the matter and depute a senior officer for the said purpose.

8. A report about the result of the investigation, counter signed by the Senior Superintendent of Police, himself shall be sent to this Court within 80 days from the receipt of the order at the District Police Office, and the matter shall, thereafter, be posted before this Court for further orders. With a view to seek clarifications, the investigating officer will remain present in court on the date of hearing. The Registry will inform the Senior Superintendent of Police Shahjahanpur of the date of hearing in advance.

9. Let a copy of this order be sent to Senior Superintendent of Police Shahjahanpur and the Government Advocate immediately and a copy of this order be sent to District Judge, Shahjahanpur for sending it to the Court of Addl. Chief Judicial Magistrate, for compliance.