Bombay High Court High Court

Dashrath Kishan Kotkar And Anr. vs State Of Maharashtra on 30 July, 1986

Bombay High Court
Dashrath Kishan Kotkar And Anr. vs State Of Maharashtra on 30 July, 1986
Equivalent citations: 1986 (3) BomCR 418, (1986) 88 BOMLR 507
Author: S Puranik
Bench: S Puranik


JUDGMENT

S.W. Puranik, J.

1. Petitioner No.1 is a Police Sub-Inspector in the State Traffic Branch at Nasik while the petitioner No. 2 is Head Constable in the same Branch at Thane. The petitioner No.1 has a Farm where watermelons are grown. One Waman was engaged by him to look after watering and rearing of fruit. In the month of March 1986 the said Waman had collected the fruit crop from petitioner No. 1’s field and despatched it in to a dealer in Bombay by truck. He had received Rs. 2,257/- as consideration of the sale of crop. The said Waman on receipt of the amount claims to have forwarded the amount to his Master-Petitioner No.1. It is further the case of the complainant Waman, that on 25th March, 1986 in the morning at about 9, the petitioner No.1-his Master and petitioner No. 2 came to the farm and they suddenly assaulted him with fist blow and slaps. The petitioner No.1 also aimed a revolver at him and threatened him with death. Thereafter they went away.

2. This is a gist of the report lodged by Waman against the petitioners at Police Station Padgha in District Thane. On the basis of that report the Investigating Officer registered offences under sections 323,506 read with section 34 of the Indian Penal Code. The said offences being non-cognizable, the Investigating Officer informed the concerned Magistrate and sought permission to investigate the said non-cognizable offences. On securing the permission, the investigation was carried out and after a period of time on or about 22nd May, 1986, the Investigating Officer came to the conclusion that there are no sufficient grounds for forwarding the accused person to the Court for trial and hence submitted a ‘B’ Summary Report to the Magistrate under section 169 of the Code of Criminal Procedure. Subsequently the learned trial Judge on 13th June, 1986 passed the following order:

“Read the report and also pursued case papers. I am not satisfied about report to grant “B” Final. Hence request to grant ‘B” Final is rejected. The I.P.O. is directed to submit charge-sheet against the accused forthwith.”

3. It is this order dated 13th June, 1986 which is impugned by the petitioner in the petition.

4. Shri. Chitnis for the petitioner contended that once upon an investigation carried out by a Police Officer, the Police Officer submits a final opinion report stating therein that in his opinion there is no evidence or reasonable ground of suspicion to justify the forwarding of the accused to a Magistrate then it is beyond the jurisdiction of the Court to direct the said Investigation Officer to file a charge-sheet before him. The order impugned in this case is clearly in excess of his jurisdiction and is liable to be quashed. He relied on the judgment of the Supreme Court in the matter of Abhinandan Jha v. Dinesh Mishra, .

5. Shri Barday on the other hand submitted that the Supreme Court Case relied upon by the petitioner related to a “cognizable” offence whereas the present offence relates to non-cognizable offence , therefore, the said authority will not be applicable. He also submitted that the learned Magistrate having pursued the report as well as the investigating paper must have independently come to a conclusion that it was a fit case to take cognizance under section 190(1)(c) of the Code. Hence, there is no need to quash the said order.

6. The first submission of Shri Barday can be dealt with first. No doubt, Abhinandan Jha’s Case relates to a cognizable offence, however, Chapter XII of the Code of Criminal Procedure dealing with information to the Police and their powers to investigate, clearly show that all the powers of investigation which are described in section 156 onwards are the same powers which Police Officer is empowered for investigation of a non-cognizable offence. The only difference is that under section 155 of the Code, information in respect of a non-cognizable offence, the Police Officer duty is bound to secure permission of the concerned Magistrate to investigate the offence. Thus once the permission is granted by a Magistrate, then powers to investigate both—the cognizable as well as non-cognizable offence are one and the same as is expressly stated in section 155(3) of the Code. The Supreme Court case cited by the petitioner is, therefore, squarely applicable to the present case. In the reported ruling their Lordship have dealt with the Scheme of Chapter XII regarding investigation. Their Lordships have also dealt with section 190 of the Code which deals with the powers of the Magistrate to take cognizance in different circumstance. On analysing the Scheme, this is what they have observed. “There is no power expressing or implied in the Code on the Magistrate to call upon the Police to submit a charge-sheet when they think that under section 169 of the Code there is no case made out by the Police against the accused for trial. The functions of the Magistrate and the Police are entirely different and though the Magistrate may or may not accept the report of the Police, he is entitled to adopt any one of the courses indicated by their Lordship. But he cannot direct the Police to submit a charge-sheet, because the submission of the report depends upon the opinion form by the Police, and not on the opinion of the Magistrate. The Magistrate cannot compel the Police form a particular opinion on the investigation, and to submit report according to such opinion.” In para 18 their Lordship further observed as follows:

“(18)…..that the Investigation under the Code, takes in several aspects, and stages ending ultimately with the formation of an opinion by the Police as to whether on the material covered and collected a case is made out to place the accused before the Magistrate for trial and the submission of either a charge-sheet or a final report is dependent on the nature or the opinion so formed. The formation of the said opinion, by the Police as pointed out earlier is the final step in the investigation and that final step is to be taken only by the Police and by no other authority.”

7. Following the said ruling, therefore, I have no hesitation to hold that the impugned order in the present case is beyond the jurisdiction of the Magistrate.

8. Shri Barday and investigation papers, it may be that on perusal thereof the trial Judge thought it necessary to take cognizance and hence he had directed filing of the charge-sheet. That submission is also not tenable for the simple reason that the report of the Police and the accompanying document was all the information which the learned trial Magistrate received from the Police via their final report. Cognizance of an offence under section 190 of the Code can be taken by the Magistrate only in three modes :—

(a) upon receiving a complaint of facts which constitute such offence

(b) upon a police report of such facts; and

(c) upon information received from any person other than a Police Officer, or upon his own knowledge, that offence has been committed.

9. The impugned order does not show that the trial Magistrate had before him any complaint of a private party. The order also does not show that the trial Magistrate had received some information from any person other than a Police Officer or that he had personnel knowledge regarding this incident. In the absence of these two sources the Magistrate was necessarily relying upon the Police report of such facts and in view of the settled law in that regard the said impugned order cannot be sustained. For both these reasons the petition is allowed. The impugned order is quashed and set aside. Rule made absolute.