Supreme Court of India

Minu Kumari And Anr vs The State Of Bihar And Ors on 12 April, 2006

Supreme Court of India
Minu Kumari And Anr vs The State Of Bihar And Ors on 12 April, 2006
Author: A Pasayat
Bench: Arijit Pasayat, S.H. Kapadia
           CASE NO.:
Appeal (crl.)  420 of 2006

PETITIONER:
Minu Kumari and Anr.

RESPONDENT:
The State of Bihar and Ors.

DATE OF JUDGMENT: 12/04/2006

BENCH:
ARIJIT PASAYAT & S.H. KAPADIA

JUDGMENT:

J U D G M E N T
(Arising out of (SLP (Crl.) No. 4607 of 2003)

ARIJIT PASAYAT, J.

Leave granted.

Challenge in this appeal is to the legality of order passed
by a learned Single Judge of the Patna High Court rejecting
the petition filed by the appellants in terms of Section 482 of
the Code of Criminal Procedure, 1973 (in short the ‘Code’).

Factual position in essence is as follows:

On the written report of informant Dhrup Narain Dubey,
father of respondents 2 and 3 case for alleged commission of
offences punishable under Sections 341, 323 and 435 read
with Section 34 of the Indian Penal Code, 1860 (in short the
‘IPC’) was registered vide Raghunath Pur P.S. case No.7/99
dated 20.8.1999. It was alleged that accused persons named
in the FIR assaulted the informant and others. However, the
police after investigation submitted charge sheet wherein three
of the ladies accused were found to be not involved in the case.
The police submitted charge sheet only against Harendra
Dubey and Sheo Kumar Dubey. The charge sheet was placed
before the learned Chief Judicial Magistrate (in short the
‘CJM’) who by his order dated 15.2.1999 took cognizance of
the offence and directed issuance of processes against accused
Sheo Kumar Dubey, Harendra Dubey, and appellants Minu
Kumari and Runjhun Kumari on the ground that there is a
prima facie case against them for the offences punishable u/s
341, 323 and 435 read with Section 34 IPC. The learned CJM
also ordered for issuance of summons and made over the case
to the court of Judicial Magistrate, 1st Class for favour of
disposal.

However, on behalf of appellants Minu Kumari and
Runjhun Kumari a petition was filed before the Court of
learned CJM praying therein that due to clerical error the
names of the appellants have also been mentioned in the order
dated 15.2.1999 and cognizance was also taken and issuance
of summons was also ordered so far as they are concerned.
The learned CJM on the above petition got a miscellaneous
case No.37/99 registered and by order dated 5.5.1999 he
called for the record from the court of the Magistrate, where
the Trial No.795/1999 was pending. The learned CJM heard
learned counsel for the appellants and ordered to strike of
their names.

The order passed by learned CJM was assailed before
learned First Additional District and Sessions Judge, Siwan
who set aside the order holding that the learned CJM did not
have any power, muchless inherent power to recall or review
his order. With reference to Section 362 of the Code it was
held that the Court is not empowered to alter the judgment
save as otherwise provided by the Code or by any other law for
the time being in force. It was further held that the order
passed by learned CJM amounted to review. Accordingly, the
order passed by learned CJM was set aside.

Appellants questioned correctness of the order by filing a
petition under Section 482 of the Code which came to be
dismissed on the ground that the Subordinate Court could not
have recalled its own order under Section 362 of the Code on
the pretext that there was correction of clerical and
arithmetical errors.

In support of the appeal, learned counsel for the
appellants submitted that approach of the High Court is
clearly erroneous. Even if it is conceded for the sake of
argument that the Subordinate Court could not have recalled
or review its order, on the facts of the case the High Court
should have exercised power under Section 482 of the Code.
In spite of service of notice respondents 2 and 3 have not
entered appearance.

Learned counsel for the State of Bihar submitted that
technically the learned 1st Additional District and Sessions
Judge was correct. But the High Court should have exercised
power under Section 482 of the Code.

In Abhinandan Jha and another v. Dinesh Mishra (AIR
1968 SC 117), this Court while considering the provisions of
Sections 156(3), 169, 178 and 190 of the Code held that there
is no power, expressly or impliedly conferred, under the Code,
on a Magistrate to call upon the police to submit a charge
sheet, when they have sent a report under Section 169 of the
Code, that there is no case made out for sending up an
accused for trial. The functions of the Magistracy and the
police are entirely different, and the Magistrate cannot impinge
upon the jurisdiction of the police, by compelling them to
change their opinion so as to accord with his view. However,
he is not deprived of the power to proceed with the matter.
There is no obligation on the Magistrate to accept the report if
he does not agree with the opinion formed by the police. The
power to take cognizance notwithstanding formation of the
opinion by the police which is the final stage in the
investigation has been provided for in Section 190(1)(c).

When a report forwarded by the police to the Magistrate
under Section 173(2)(i) is placed before him several situations
arise. The report may conclude that an offence appears to have
been committed by a particular person or persons and in such
a case, the Magistrate may either (1) accept the report and
take cognizance of the offence and issue process, or (2) may
disagree with the report and drop the proceeding, or (3) may
direct further investigation under Section 156(3) and require
the police to make a further report. The report may on the
other hand state that according to the police, no offence
appears to have been committed. When such a report is placed
before the Magistrate he has again option of adopting one of
the three courses open i.e., (1) he may accept the report and
drop the proceeding; or (2) he may disagree with the report
and take the view that there is sufficient ground for further
proceeding, take congnizance of the offence and issue process;
or (3) he may direct further investigation to be made by the
police under Section 156(3). The position is, therefore, now
well-settled that upon receipt of a police report under Section
173(2) a Magistrate is entitled to take cognizance of an offence
under Section 190(1)(b) of the Code even if the police report is
to the effect that no case is made out against the accused.
The Magistrate can take into account the statements of the
witnesses examined by the police during the investigation and
take cognizance of the offence complained of and order the
issue of process to the accused. Section 190(1)(b) does not lay
down that a Magistrate can take cognizance of an offence only
if the Investigating Officer gives an opinion that the
investigation has made out a case against the accused. The
Magistrate can ignore the conclusion arrived at by the
Investigating officer and independently apply his mind to the
facts emerging from the investigation and take cognizance of
the case, if he thinks fit, exercise of his powers under Section
190(1)(b) and direct the issue of process to the accused. The
Magistrate is not bound in such a situation to follow the
procedure laid down in Sections 200 and 202 of the Code for
taking cognizance of a case under Section 190(1)(a) though it
is open to him to act under Section 200 or Section 202 also.
[See M/s. India Carat Pvt. Ltd. v. State of Karnataka and
another (AIR 1989 SC 885)].

The informant is not prejudicially affected when the
Magistrate decides to take cognizance and to proceed with the
case. But where the Magistrate decides that sufficient ground
does not subsist for proceeding further and drops the
proceeding or takes the view that there is material for
proceeding against some and there are insufficient grounds in
respect of others, the informant would certainly be prejudiced
as the First Information Report lodged becomes wholly or
partially ineffective. This Court in Bhagwant Singh v. Commnr.
of Police
(1985 (2) SCC 537) held that where the Magistrate
decides not to take cognizance and to drop the proceeding or
takes a view that there is no sufficient ground for proceeding
against some of the persons mentioned in the First
Information Report, notice to the informant and grant of
opportunity of being heard in the matter becomes mandatory.
As indicated above, there is no provision in the Code for issue
of a notice in that regard.

We may add here that the expressions ‘charge-sheet’ or
‘final report’ are not used in the Code, but it is understood in
Police Manuals of several States containing the Rules and the
Regulations to be a report by the police filed under Section
170 of the Code, described as a “charge-sheet”. In case of
reports sent under Section 169, i.e., where there is no
sufficiency of evidence to justify forwarding of a case to a
Magistrate, it is termed variously i.e., referred charge, final
report or summary. Section 173 in terms does not refer to any
notice to be given to raise any protest to the report submitted
by the police. Though the notice issued under some of the
Police Manuals states it to be a notice under Section 173 of
the Code, though there is nothing in Section 173 specifically
providing for such a notice.

As decided by this Court in Bhagwant Singh’s case
(supra), the Magistrate has to give the notice to the informant
and provide an opportunity to be heard at the time of
consideration of the report. It was noted as follows:-

“….the Magistrate must give notice to the
informant and provide him an opportunity to be
heard at the time of consideration of the report…”

Therefore, the stress is on the issue of notice by the
Magistrate at the time of consideration of the report. If the
informant is not aware as to when the matter is to be
considered, obviously, he cannot be faulted, even if protest
petition in reply to the notice issued by the police has been
filed belatedly. But as indicated in Bhagwant Singh’s case
(supra) the right is conferred on the informant and none else.

When the information is laid with the Police, but no
action in that behalf is taken, the complainant is given power
under Section 190 read with Section 200 of the Code to lay the
complaint before the Magistrate having jurisdiction to take
cognizance of the offence and the Magistrate is required to
enquire into the complaint as provided in Chapter XV of the
Code. In case the Magistrate after recording evidence finds a
prima facie case, instead of issuing process to the accused, he
is empowered to direct the police concerned to investigate into
offence under Chapter XII of the Code and to submit a report.
If he finds that the complaint does not disclose any offence to
take further action, he is empowered to dismiss the complaint
under Section 203 of the Code. In case he finds that the
complaint/evidence recorded prima facie discloses an offence,
he is empowered to take cognizance of the offence and would
issue process to the accused. These aspects have been
highlighted by this Court in All India Institute of Medical
Sciences Employees’ Union (Reg.) through its President v.
Union of India and others (1996 (11) SCC 582). It was
specifically observed that a writ petition in such cases is not to
be entertained.

The above position was highlighted in Gangadhar
Janardan Mhatre v. State of Maharashtra and Ors.
(2004 (7)
SC 768).

Section 362 of the Code, as noted above, permits
correctness of clerical or arithmetical errors. There is no
quarrel with that proposition. But the High Court seems to
have completely lost sight of the scope and ambit of Section
482 of the Code.

The Section does not confer any new power on the High
Court. It only saves the inherent power which the Court
possessed before the enactment of the Code. It envisages three
circumstances under which the inherent jurisdiction may be
exercised, namely, (i) to give effect to an order under the Code,

(ii) to prevent abuse of the process of court, and (iii) to
otherwise secure the ends of justice. It is neither possible nor
desirable to lay down any inflexible rule which would govern
the exercise of inherent jurisdiction. No legislative enactment
dealing with procedure can provide for all cases that may
possibly arise. Courts, therefore, have inherent powers apart
from express provisions of law which are necessary for proper
discharge of functions and duties imposed upon them by law.
That is the doctrine which finds expression in the section
which merely recognizes and preserves inherent powers of the
High Courts. All courts, whether civil or criminal possess, in
the absence of any express provision, as inherent in their
constitution, all such powers as are necessary to do the right
and to undo a wrong in course of administration of justice on
the principle “quando lex aliquid alicui concedit, concedere
videtur et id sine quo res ipsae esse non potest” (when the law
gives a person anything it gives him that without which it
cannot exist). While exercising powers under the section, the
court does not function as a court of appeal or revision.
Inherent jurisdiction under the section though wide has to be
exercised sparingly, carefully and with caution and only when
such exercise is justified by the tests specifically laid down in
the section itself. It is to be exercised ex debito justitiae to do
real and substantial justice for the administration of which
alone courts exist. Authority of the court exists for
advancement of justice and if any attempt is made to abuse
that authority so as to produce injustice, the court has power
to prevent abuse. It would be an abuse of process of the court
to allow any action which would result in injustice and prevent
promotion of justice. In exercise of the powers court would be
justified to quash any proceeding if it finds that
initiation/continuance of it amounts to abuse of the process of
court or quashing of these proceedings would otherwise serve
the ends of justice.

As noted above, the powers possessed by the High Court
under Section 482 of the Code are very wide and the very
plenitude of the power requires great caution in its exercise.
Court must be careful to see that its decision in exercise of
this power is based on sound principles. The inherent power
should not be exercised to stifle a legitimate prosecution. The
High Court being the highest court of a State should normally
refrain from giving a prima facie decision in a case where the
entire facts are incomplete and hazy, more so when the
evidence has not been collected and produced before the Court
and the issues involved, whether factual or legal, are of
magnitude and cannot be seen in their true perspective
without sufficient material. Of course, no hard-and-fast rule
can be laid down in regard to cases in which the High Court
will exercise its extraordinary jurisdiction of quashing the
proceeding at any stage. (See: Janata Dal v. H. S. Chowdhary
(1992 (4) SCC 305), and Raghubir Saran (Dr.) v. State of Bihar
(AIR 1964 SC 1).

When the factual scenario is considered in the
background of legal principle set out above, the inevitable
conclusion is that the High Court was not justified in rejecting
the application in terms of Section 482 of the Code. This is a
case when the cognizance was taken, summons were issued
by mistake and the names of the appellants were also
mentioned in the order dated 15.2.1999. Since the police have
not found any material against the appellants, the learned
CJM without following the procedure as indicated above could
not have directed issuance of summons so far as they are
concerned. There was no indication that learned CJM dis-
agreed with the opinion of the investigating agency and
therefore ordered issuance of summons. On the contrary, as
noted by learned CJM later that was a mistake and, therefore,
he had ordered to strike of the names of the appellants. The
High Court’s order is set aside. The names of the appellants
shall be struck of from the array of accused persons.

The appeal is allowed.