High Court Rajasthan High Court

K.G. Sharma vs Pratap Autowheels & Etc. on 15 January, 2002

Rajasthan High Court
K.G. Sharma vs Pratap Autowheels & Etc. on 15 January, 2002
Equivalent citations: II (2003) BC 38, 2002 CriLJ 3711, RLW 2003 (2) Raj 1170, 2002 (5) WLC 510, 2002 (4) WLN 528
Author: S K Garg
Bench: S K Garg


JUDGMENT

Sunil Kumar Garg, J.

1. Heard at admission stage.

2. By this judgment, the abovementioned both the criminal revision petitions are being decided as in both of them, the law point involved is the same.

Facts of Criminal Revision Petition No. 15/2002

3. This criminal revision petition has been filed by the accused-petitioner against the order dated 18.8.2002 passed by the learned Additional Chief Judicial Magistrate No. 2, Jodhpur in Criminal Case No. 303/99 by which the learned Magistrate dismissed the application filed by the accused-petitioner under Section 468, Cr.P.C.

4. It arises in the following circumstances :

(i) The respondent-complainant filed a complaint on 23.5.1998 against the accused-petitioner for committing the offence under Section 138 of the Negotiable Instruments Act alleging that the accused-petitioner purchased lubricant oil from the complainant respondent and for making payment of that, a Cheque No.

232348 dated 25.8.1997 was issued by the accused-petitioner in favour of the complainant-respondent and that cheque was deposited by the respondent complainant in the Bank on 24.3.1998, but it was dishonoured. When the cheque was dishonoured, the Bank informed the complainant about dishonour of the cheque on 25.3.1998 and that within 15 days from 25.3.1998, a registered notice was sent by the complainant-respondent to the accused-petitioner which was received by the accused-petitioner on 11.4.1998. After receipt of the notice, the accused-petitioner did not reply to the notice issued by the complainant-respondent nor he issued a fresh cheque in favour of the complainant-respondent, thereupon on 23.5.3998, a complaint was filed by the respondent-complainant against the accused-petitioner in the Court of Additional Chief Judicial Magistrate No. 2, Jodhpur stating that he has committed offence under Section 138 of the Negotiable Instruments Act.

5. When the complaint was filed on 23.5.1998, it was ordered to be put up on 26.5.1998. On 26.5.1998, the Court passed an order that the complaint be registered and further it was put up for recording the statements of the complainant-respondent and its witnesses under Sections 200 and 202, Cr.P.C. for 8.7.1998.

6. On 19.7.1999, an order was passed by the lower Court that the accused be summoned through bailable warrants.

7. In compliance of the order dated 19.7.1999, the accused-petitioner appeared on 24.5.2000 and on 20.7.2000, an application under Section 468, Cr.P.C. was filed by the petitioner stating that since cognizance was taken on 19.8.1999, while the complaint was filed on 26.5.1998, therefore, the cognizance was taken after expiry of one year, therefore, the cognizance is time-barred.

8. But that application was rejected by the learned Judicial Magistrate through his order dated 18.8.2001 holding that cognizance in this case was taken on 26.5.1998 when the Court ordered that statements of complainant-respondent and its witnesses be recorded under Sections 200 and 202, Cr.P.C.

9. Aggrieved by the order dated 18.8.2001, this revision petition has been filed by the accused-petitioner.

10. The main contention of the learned Counsel for the accused-petitioner is that the order dated 26.5.1998 by which the learned Magistrate ordered for registration of the case against the accused-petitioner and further ordered that statements of the complainant-respondent and its witnesses under Sections 200 and 202, Cr.P.C. be recorded, does not amount to taking of cognizance and cognizance was actually taken on 19.7.1999 when process was issued against the accused-petitioner. He has placed reliance on a case of Hon’ble Supreme Court in Narsingh Das Tapadia v. Goverdhan Das Partani, I (2001) BC 113=VI (2000) SLT 523=2000 DCR 3.

11. What is meant by taking cognizance. The word “cognizance” has not been defined in Cr.P.C. For convenience Section 190 of the Cr.P.C. is quoted here :

“190(1) Subject to the provisions of this chapter, any Magistrate of the First Class, and, any Magistrate of the Second Class specially empowered in this behalf under Subsection (2), may take cognizance of any offence :

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

(b) upon a police report of such facts;

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

(2) the Chief Judicial Magistrate may empower any Magistrate of the Second Class to take cognizance under Sub-section (1) of such offences as are within his competence to inquire into or try.”

12. The word “cognizance” means the hearing of a thing judicially. Therefore, it can be said that act of taking cognizance is a judicial act.

13. The Hon’ble Supreme Court in the case of R.R. Chari v. State of U.P., AIR 1951 SC 207, has explained as to what is meant by taking cognizance in the following manner:

“Taking cognizance does not involve any formal action or indeed action of any kind but occurs as soon as a Magistrate as such applies his mind to the suspected commission of an offence.”

14. The Hon’ble Supreme Court in the case of Narayandas Bhagwandas v. State of West Bengal, AIR 1959 SC 1118, has held as under:

“As to when cognizance is taken of an offence will depend upon the facts and circumstances of each case and it is impossible to attempt to define what is meant by taking cognizance. Issuing of a search warrant for the purpose of an investigation or of a warrant of arrest for that purpose cannot by themselves be regarded as acts by which cognizance is taken of an offence. It is only when a Magistrate applies his mind for the purpose of proceeding under Section 200 and subsequent sections of Ch. XVI of the Code of Criminal Procedure or under Section 204 of Ch. XVII of the Code that it can be positively stated that he had applied his mind and, therefore, had taken cognizance.

15. The Hon’ ble Supreme Court in the case of D. Lakshminarayana v. V. Narayana, AIR 1976 SC 1672, has held as under:

“The expression “taking cognizance of an offence” by the Magistrate has not been defined in the Code. The ways in which such cognizance can be taken are set out in Clauses (a), (b) and(c) of Section 190(1). Whether the Magistrate has or has not taken cognizance of the particular case including the mode in which the case is sought to be instituted and the nature of the preliminary action, if any, taken by the Magistrate. Broadly speaking, when on receiving a complaint, the Magistrate applies his mind for the purposes of proceeding under Section 200 and the succeeding section in Chapter XV of the Code of 1973 he is said to have taken cognizance of the offence within the meaning of Section 190(1)(a). If instead of proceeding under Chapter IX he has in the judicial exercise of his discretion, taken action of some other kind, such as issuing a search warrant for the purpose of investigation or ordering investigation by the police under Section 156(3) he cannot be said to have taken cognizance of any offence.”

16. The Hon’ble Supreme Court in the case of Ajit Kumar v. State of West Bengal, AIR 1963 SC 765, has further held as under :

“The word “cognizance” has no esoteric or mystic significance in criminal law or procedure. It merely means become aware of and when used with reference to a Court or Judge, to take notice of judicially. Taking cognizance does not involve any formal

action, or indeed action of any kind but occurs as soon as a Magistrate, as such, applies his mind to the suspected commission of an offence. Where the statute prescribes the materials on which alone the judicial mind shall operate before any step is taken, obviously, the statutory requirement must be fulfilled. But statutory provision apart, there is no set material which must exist before the judicial mind can operate.”

17. It may be stated here that any Magistrate who takes cognizance under Section 190(1)(a), Cr.P.C. he must not only have applied his mind to the contents of the petition, but he must have done so for the purpose of proceeding in a particular way as, indicated in the subsequent provision i. e. proceedings under Section 200, and thereafter sending it for inquiry and report under Section 202. It can be said that before a Magistrate takes cognizance of an offence, he must have applied his mind for the purpose of proceeding in a particular way as indicated in the subsequent provision. When a Magistrate applies his mind not for the purpose of proceeding under the subsequent sections but for taking action of some other kind e.g. ordering an investigation under Section 156(3) or issuing a search warrant for purposes of investigation, he cannot be said to have taken cognizance of. For that Tula Ram v. Kishore Singh, AIR 1977 SC 2401, may be referred to where the legal propositions of law are as follows :

1. Magistrate can order investigation under Section 156(3) only at the pre-cogni-zance stage, that is to say, before taking cognizance under Sections 190, 200 and 204 and where a Magistrate decides to take cognizance under the provisions of Chapter 14, he is not entitled in law to order any investigation under Section 156(3) though in cases not falling within the proviso to Section 202 he can order an investigation by the police which would be in the nature of an inquiry as contemplated by Section 202 of the Code.

2. Where a Magistrate chooses to take cognizance he can adopt any of the following alternatives :

(a) He can peruse the complaint and if satisfied that there are sufficient grounds for proceeding, he can straightaway issue process to the accused but before he does so he must comply with the requirements of Section 200 and record the evidence of the complainant or his witnesses.

(b) The Magistrate can postpone the issue of process and direct an inquiry by any other person or an investigation by the police.

3. In case the Magistrate after considering the statement of the complainant and the witnesses or as a result of the investigation and the inquiry ordered is not satisfied that there are sufficient grounds for proceedings he can dismjss the complaint.

18. Thus from the above discussion, it becomes very much clear that when the Magistrate applies his mind for registering a case and further orders that statements of the complainant and its witnesses be recorded under Sections 200 and 202, Cr.P.C. he takes cognizance.

19. When this being the position, in the present case when the learned Magistrate ordered on 26.5.1998 that the case be registered and fixed the date of 8.7.1998 for recording the statements of the complainant-respondent and its witnesses, therefore, in all manner, it can be said that the Magistrate took cognizance on 26.5.1998.

20. The argument that he took cognizance on 19.7.1999, the day on which the accused-petitioner was summoned through bailable warrant is not correct. Under these circumstances,

the learned Magistrate rightly rejected the application of the accused-petitioner filed under Section 468, Cr.P.C. vide order dated 18.8.2001.

21. So far as authority in the case of Narsingh Das Tapadia (supra) on which reliance has been placed is concerned, the same authority also lays down the same law as discussed above and in that case, it was held by the Hon’ble Supreme Court as under:

Taking cognizance would mean the action taken by the Court for initiating judicial proceedings against the offender in respect of the offence regarding which the
complaint is filed.

Mere presentation of the complaint in the Court cannot be held to mean, that its
cognizance had been taken by the Magistrate.

22. The facts of the case of Narsingh Das Tapadia (supra) are distinguishable from the facts of the present case on the point that in that case the complaint was filed, but the same was returned to the complainant on the ground that verification was not signed by the Counsel. In these circumstances, it was held by the Hon’ble Supreme Court that mere presentation of the complaint does not amount to taking cognizance. The position in the present case is different one as the Court applied its mind on 25.6.1998 on which date, the Court ordered that the complaint be registered and further ordered that statements of the complainant-respondent and its witnesses be recorded under Sections 200-202, Cr. P.C. In these circumstances, the above authority does not help the learned Counsel for the accused-petitioner, rather substantiate the earlier law as laid down by the Hon’ble Supreme Court.

Criminal Revision Petition No. 17/2002

23. The law point involved in Criminal Revision Petition No. 17/2002 is squarely covered by the law point involved in Criminal Revision Petition No. 15/2002 and hence, the Criminal Revision Petition No. 17/2002 is also liable to be dismissed for the aforesaid
reasons.

24. For the reasons mentioned above, both the revision petitions have no force and the same are liable to be dismissed.

Accordingly, the Criminal Revision Petition No. 15/2002 is dismissed after confirming the order dated 18.8.2001 passed by the learned Additional Chief Judicial Magistrate No. 2, Jodhpur in Criminal Case No. 303/99 and the Criminal Revision Petition No. 17/2002 is dismissed after confirming the order dated 18.8.2003 passed by the learned Additional Judicral Magistrate No. 2, Jodhpur in Criminal Case No. 304/99.