Bombay High Court High Court

Jesamal vs The State Of Maharashtra on 9 September, 2008

Bombay High Court
Jesamal vs The State Of Maharashtra on 9 September, 2008
Bench: A.P. Bhangale
                             1



    IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                         
                 NAGPUR BENCH : NAGPUR




                                                 
         CRIMINAL WRIT PETITION NO.449 OF 2008




                                                
     1. Jesamal s/o Arjundas Motwani,
        aged about 50 years.




                                       
     2. Harish s/o Jesamal Motwani,
        aged about 31 years.
                         
        Both resident of Desaiganj,
        Tahsil - Desaiganj,
                        
        District - Gadchiroli.              ..   Petitioners


                        .. Versus ..
        


     1. The State of Maharashtra, through
     



        P. S. O. Desaiganj,
        District - Gadchiroli.





     2. Superintendent of Police,
        Gadchiroli.

     3. Director, National Commission for
        Scheduled Castes, State Office





        (Maharashtra & Goa),
        Government of India,
        Kendriya Sadan, "A" Wing,
        1st Floor, Opp. Akurdi Railway Station,
        Nigdi Pradhikaran,
        Pune.                                .. Respondents




                                                 ::: Downloaded on - 09/06/2013 13:50:10 :::
                               2


    Dinkar Murari Ramteke,
    Aged Major, Occupation - Service,




                                                                          
    R/o. Hanuman Ward,
    Wadsa (Desaiganj),




                                                  
    District - Gadchiroli.                   ..   Intervener


                        ..........




                                                 
    Shri R.M. Daga, Advocate with Shri M.P. Khajanchi,
    Advocate for the petitioners,

    Shri S.S. Doifode, APP for respondent nos.1 and 2,




                                       
    None appears for respondent no.3 though served,
                          
    Shri A.Y. Kapgate, Advocate for the applicant /
    intervener.
                         
                        ..........


    CORAM : K.J. ROHEE & A.P. BHANGALE, JJ.

DATE OF RESERVING THE JUDGMENT : SEPETMBER 5, 2008

DATE OF PRONOUNCING THE JUDGMENT : SEPTEMBER 9, 2008

JUDGMENT : (PER : K.J. ROHEE, J.)

1. Rule. Returnable forthwith. Heard finally by

consent of parties.

2. By this petition under Article 226 of the

Constitution of India, the petitioners inter alia seek to

quash communication dated 11.4.2008 (Annexure P-4

::: Downloaded on – 09/06/2013 13:50:10 :::
3

to the petition) issued by the Director, National

Commission for Scheduled Castes, State Office

(Maharashtra and Goa), Pune (R-3) to the

Superintendent of Police, Gadchiroli (R-2) to

re-investigate and to invoke the provisions of the

Scheduled Castes and the Scheduled Tribes (Prevention

of Atrocities) Act, 1989 in the event of prima facie case

against the petitioners.

3. Petitioner no.1 is the President of Municipal

Council, Desaiganj (District – Gadchiroli) and petitioner

no.2 is his son. They hold semi wholesale dealer’s

licence in Desaiganj Taluka. There is another semi

wholesale dealer for Desaiganj Taluka. As per the rules

equal quota of kerosene is required to be distributed to

both the licence holders.

4. Shri Dinkar s/o Murari Ramteke (hereinafter

referred to as the “Complainant”) is working as Senior

Clerk in Tahsil Office, Desaiganj. He deals with Food

Section. He belongs to Scheduled Caste (which caste is

::: Downloaded on – 09/06/2013 13:50:10 :::
4

nowhere mentioned by him). According to him, the

petitioners used to pressurize him for releasing more

quota of kerosene. However, the complainant did not

accede to their pressure. Petitioner no.1 is an

influential person in the town and has a criminal

record.

5. On 17.1.2007 around 2.00 PM the petitioners

came to the Tahsil Office, Desaiganj. They hurled filthy

abuses at the complainant. They threw the files from

the table of the complainant and threatened him to

implicate him in some matter. At that time, Naib

Tahsildar Shri Kurve and the entire staff in Tahsil Office

was present. On hearing the commotion Tahsildar Shri

Londhe called them to his chamber. When they went

to the chamber of the Tahsildar, the petitioners

continued to abuse and threaten the complainant.

According to the complainant, the petitioners were

knowing that the complainant belongs to Scheduled

Caste and hence even in the past they quarrelled with

::: Downloaded on – 09/06/2013 13:50:10 :::
5

him. He apprehends that the petitioners would involve

him in any false case.

6. On 19.1.2007 the complainant made an

application to the Tahsildar, Desaiganj requesting for

relieving him from Food Section and entrusting any

other section to him (there is no reference of the

incident dated 17.1.2007 in the said application).

7. On 20.1.2007 ig the complainant moved

Maharashtra State Revenue Employees Union

disclosing the incident dated 17.1.2007 for the first

time. Accordingly the Union requested Tahsildar,

Desaiganj to take action against the petitioners.

8. On 22.1.2007 the complainant lodged

written report about the incident dated 17.1.2007 to

Police Station, Desaiganj. On the basis of the said

report Crime No. 8/2007 under Sections 353, 294, 186

r/w 34 of the Indian Penal Code was registered against

the petitioners at Police Station, Desaiganj. The

complainant forwarded the copies of his report to the

::: Downloaded on – 09/06/2013 13:50:10 :::
6

Chairman, National Commission for Scheduled Caste,

New Delhi; Director, National Commission for

Scheduled Caste, State Office (Maharashtra and Goa),

Pune; Collector, Gadchiroli; Superintendent of Police

Gadchiroli; Sub-Divisional Officer, Desaiganj; Sub-

Divisional Police Officer, Kurkheda camp at Desaiganj;

Tahsildar, Desaiganj and the President, Maharashtra

State Revenue Employees Union, Branch Gadchiroli.

9. On 16.2.2007 the complainant moved the

Chairman of National Commission, New Delhi and the

Director, State Office, Pune. By communication dated

5.3.2007 the Director of State Office, Pune called for

the report of Superintendent of Police, Gadchiroli. On

5.4.2007 Superintendent of Police, Gadchiroli

submitted his report to the Director, State Office, Pune

informing him that cognizance of the report lodged by

the complainant was immediately taken. However, as

the report did not disclose any offence punishable

under the Scheduled Castes and the Scheduled Tribes

::: Downloaded on – 09/06/2013 13:50:10 :::
7

(Prevention of Atrocities) Act, 1989 crime was

registered only under various sections of the Indian

Penal Code. During investigation, statements of 16

persons including the staff members who were present

at the time of the alleged incident were recorded. The

investigation revealed that there was verbal exchange

of hot words between the complainant and the

petitioners about the quantity of kerosene quota.

However the petitioners neither hurled obscene abuses

nor abused on caste nor assaulted the complainant.

Superintendent of Police, Gadchiroli also informed that

investigation was still going on.

10. On 18.5.2007 Police Inspector of Police

Station, Desaiganj (R-1) submitted B Summary No. 1/

2007 before JMFC, Desaiganj.

11. It seems that the complainant again moved

the Director, State Office, Pune and by communication

dated 11.4.2008 the Director, State Office, Pune

expressed apprehension about the mode and method of

::: Downloaded on – 09/06/2013 13:50:10 :::
8

investigation done. The Director, State Office, Pune

requested Superintendent of Police, Gadchiroli to send

the copies of statements of all the concerned eye-

witnesses to the Commission, to re-look into the entire

issue and re-investigate the matter and adviced that in

the event of prima facie case, the provisions of the SC &

ST (Prevention of Atrocities) Act, 1989 be invoked. In

pursuance of the said communication, Police Inspector

Desaiganj moved an application before JMFC,

Desaiganj on 26.6.2008 praying for return of the

papers. The learned Magistrate allowed the prayer.

The petitioners have challenged the communication of

R-3 dated 11.4.2008.

12. R-1 (PSO, Desaiganj) and R-2 (SP,

Gadchiroli) filed affidavit-in-reply. They submitted that

the petitioners have criminal background and several

offences have been registered against them at PS

Desaiganj. They further submitted that R-3 (State

Office of the National Commission) has the power to

::: Downloaded on – 09/06/2013 13:50:10 :::
9

direct SP Gadchiroli and it has rightly issued the

communication dated 11.4.2008, in pursuance of which

an application was moved before JMFC, Desaiganj for

return of papers, who allowed it on 26.6.2008 which

impliedly permitted further investigation in the matter.

Respondent Nos.1 and 2, therefore, submitted that the

petition is liable to be dismissed.

13. Respondent no.3 (Director, State Office,

Pune) did not appear despite notice.

14. We have heard Shri R.M. Daga, Advocate

with Shri M.P. Khajanchi, Advocate for the petitioners;

Shri S.S. Doifode, APP for respondent nos.1 and

2/State and Shri A.Y. Kapgate, Advocate for the

complainant who was permitted to intervene.

15. It was vehemently submitted by the learned

counsel for the petitioners that R-3/State Office of the

National Commission has no power and jurisdiction to

direct reinvestigation of the matter. The learned

counsel for the petitioners fairly admitted that Sub-

::: Downloaded on – 09/06/2013 13:50:10 :::
10

Section 8 of Section 173 of the Cr.P.C. gives right to

further investigation. However, they urged that Sub-

Section 8 of Section 173 of the Cr.P.C. does not give

right to fresh investigation or reinvestigation. Sub-

Section 8 of Section 173 of the Cr.P.C. Provides that :

“Nothing in this section shall be deemed to
preclude further investigation in respect of an

offence after a report under sub-section (2) has

been forwarded to the Magistrate and, where
upon such investigation, the officer in charge of

the police station obtains further evidence, oral
or documentary, he shall forward to the
Magistrate a further report or reports reading

such evidence in the form prescribed.”

16. In support of this submission the learned

counsel for the petitioners relied on the following

cases :

(i) K. Chandrasekhar .vrs. State of Kerala and

others, (1998) 5 SCC 223, wherein it is held :

“From Section 173 Cr.P.C. it is evident that
even after submission of police report under

::: Downloaded on – 09/06/2013 13:50:10 :::
11

sub-section (2) on completion of
investigation, the police has a right of

“further” investigation under sub-section (8)
but not “fresh investigation” or

“reinvestigation”. The dictionary meaning of
“further” (when used as an adjective) is

“additional; more; supplemental”. “Further”
investigation therefore is the continuation of
the earlier investigation and not a fresh

investigation or reinvestigation to be started

ab initio wiping out the earlier investigation
altogether. This conclusion is supported also

by the fact that sub-section (8) clearly
envisages that on completion of further
investigation the investigating agency has to

forward to the Magistrate a “further” report

or reports – and not fresh report or reports –
regarding the “further” evidence obtained

during such investigation.”

(ii) The said case was followed in State of

Andhra Pradesh .vrs. A.S. Peter, (2008) 2 SCC 383,

in which it was observed as under :

“Indisputably, the law does not mandate
taking of prior permission from the

::: Downloaded on – 09/06/2013 13:50:10 :::
12

Magistrate for further investigation. Carrying
out of a further investigation even after filing

of the charge-sheet is a statutory right of the
police. A distinction also exists between

further investigation and reinvestigation.
Whereas reinvestigation without prior

permission is necessarily forbidden, further
investigation is not.”

(iii)

K. Chandrasekhar was also followed in

Ramachandran .vrs. R. Udhayakumar and others,

(2008) 5 SCC 413, in which it was held :

“Instead of fresh investigation there can be

further investigation if required under Section

173(8), Cr.P.C.

At this juncture it would be necessary to take
note of Section 173 of the Code. From a plain

reading of the above section it is evident that
even after completion of investigation under
sub-section (2) of Section 173 of the Code, the

Police has right to further investigate under
sub-section (8), but not fresh investigation or
reinvestigation.

In view of the position of law as indicated

::: Downloaded on – 09/06/2013 13:50:10 :::
13

above, the directions of the High Court for
reinvestigation or fresh investigation are clearly

indefensible. We, therefore, direct that instead
of fresh investigation there can be further

investigation if required under Section 173(8)
of the Code.”

17. It was contended by Shri Kapgate, the

learned counsel for the intervener, that the

observations of the Apex Court in State of Andhra

Pradesh .vrs. A.S. Peter, (2008) 2 SCC 383, to the

effect that reinvestigation without prior permission is

necessarily forbidden indicate that reinvestigation is

not totally prohibited and it can be undertaken with

prior permission of the Court. In our view, it is difficult

to accept this submission because in the subsequent

case namely Ramachandran .vrs. R. Udhayakumar

and others, (2008) 5 SCC 413, the Apex Court struck

down the direction of the High Court for

reinvestigation or fresh investigation which clearly

shows that in any case reinvestigation is not

::: Downloaded on – 09/06/2013 13:50:10 :::
14

permissible. If that is so, then R-3 is not empowered to

direct R-2 to reinvestigate the matter. Consequently,

the communication dated 11.4.2008 in so far as it

directs reinvestigation of the matter deserves to be

quashed and set aside.

18. It was further urged by Shri Kapgate, the

learned counsel for the intervener that State Office of

the National Commission has the authority and

jurisdiction to direct reinvestigation. In this respect he

invited our attention to Article 338 (5) of the

Constitution of India. It would be proper to refer to the

said provision. Article 338 (5) provides that it shall be

the duty of the Commission :-

(a) to investigate and monitor all matters
relating to the safeguards provided for the Scheduled
Castes under this Constitution or under any other law

for the time being in force or under any order of the
Government and to evaluate the working of such
safeguards;

::: Downloaded on – 09/06/2013 13:50:10 :::
15

(b) to inquire into specific complaints with
respect to the deprivation of rights and safeguards of

the Scheduled Castes;

(c) to participate and advise on the planning
process of socio-economic development of the

Scheduled Castes and to evaluate the progress of their
development under the Union and any State;

(d) to present to the President, annually and at

such other times as the Commission may deem fit,
reports upon the working of those safeguards;

(e) to make in such reports recommendations as
to the measures that should be taken by the Union or

any State for the effective implementation of those

safeguards and other measures for the protection,
welfare and socio-economic development of the

Scheduled Castes; and

(f) to discharge such other functions in relation
to the protection, welfare and development and

advancement of the Scheduled Castes as the President
may, subject to the provisions of any law made by
Parliament, by the rule specify.

::: Downloaded on – 09/06/2013 13:50:10 :::
16

19. According to Shri Kapgate, Article 338 (5)

(a) & (b) of the Constitution of India, are in fact, the

powers of the Commission to monitor all matters

relating to the safeguards provided for the Scheduled

Castes under any law and to inquire into specific

complaints with respect to the deprivation of rights and

safeguards of the Scheduled Castes. According to him

it was perfectly within the powers of the State Office of

the National Commission to issue communication dated

11.4.2008 directing Superintendent of Police,

Gadchiroli to reinvestigate the matter.

20. The fallacy of the submission made on behalf

of the complainant can be seen from the judgment of

the Apex Court in All India Indian Overseas Bank SC

and ST Employees’ Welfare Association and others

.vrs. Union of India others (1996) 6 SCC 606, in

which the direction of the National Commission to the

Executive Director of Indian Overseas Bank to stop the

::: Downloaded on – 09/06/2013 13:50:10 :::
17

promotion process pending further investigation and

final verdict in the matter was held to be bad for want

of jurisdiction. The Apex Court observed that the

Commission having not been specifically granted any

power to issue interim injunctions, lacks the authority

to issue an order impugned. In this respect the Apex

Court observed that the powers of a Civil Court in

granting injunctions, temporary or permanent, do not

inhere in the Commission nor can such a power be

inferred or derived from a reading of clause (8) of

Article 338 of the Constitution. The above observations

of the Apex Court are also relevant and applicable to

the present case where it has not been shown that the

Commission has been specifically granted any power to

direct the State Police Officers to reinvestigate any

matter. We are satisfied that the State Office of the

National Commission has exercised jurisdiction not

vested in it by law. As such, in our view, the State

Office of the National Commission lacks the authority

::: Downloaded on – 09/06/2013 13:50:10 :::
18

of issuing communication dated 11.4.2008 and,

therefore, the same is held bad for want of jurisdiction.

21. It was lastly pointed out by Shri Kapgate that

after receipt of the communication dated 11.4.2008 by

Superintendent of Police, Gadchiroli for reinvestigation,

an application was moved before JMFC, Desaiganj on

26.6.2008 for return of the papers and it was allowed

by JMFC, Desaiganj. ig Thus in the present case

reinvestigation has been allowed by JMFC, Desaiganj

and as such the communication dated 11.4.2008 has

already been acted upon and it cannot be quashed.

22. We are unable to find any force in this

submission. It is true that on 26.6.2008 PI Desaiganj

moved an application before JMFC, Desaiganj by

referring to the direction of State Office of the National

Commission for reinvestigation and prayed for return of

the papers. The order passed by the Magistrate shows

that the prayer for return of papers was allowed. The

application does not contain any prayer for permission

::: Downloaded on – 09/06/2013 13:50:10 :::
19

to reinvestigate the crime, nor the order by Magistrate

indicates that he allowed reinvestigation into the crime.

As such it cannot be said that the communication dated

11.4.2008 has been acted upon and that it cannot be

quashed.

23. In the result we find that the communication

dated 11.4.2008 deserves to be quashed and set aside.

We, therefore, pass the following order :

ORDER

(i) The petition is partly allowed. The

communication dated 11.4.2008 issued by R-3 (State

Office of the National Commission) to the extent it

directs R-2 (Superintendent of Police, Gadchiroli) to

relook into the entire issue by reinvestigating the

matter is hereby quashed.

(ii) Rule is made absolute in above terms.

      (A.P. BHANGALE)                            (K.J. ROHEE)
           JUDGE                                     JUDGE

                          ....................




                                                           ::: Downloaded on - 09/06/2013 13:50:10 :::