Allahabad High Court High Court

Sansveer Son Of Sri Vedpal Singh vs State Of U.P. Through Its Home … on 9 November, 2006

Allahabad High Court
Sansveer Son Of Sri Vedpal Singh vs State Of U.P. Through Its Home … on 9 November, 2006
Author: P Srivastava
Bench: P Srivastava


JUDGMENT

Poonam Srivastava, J.

1. Heard Sri Manoj Kumar Srivastava, learned Counsel for the petitioner and learned A.G.A. for the State.

2. The petitioner lodged a first information report under Section 324 I.P.C. which was registered at case Crime No. 30 of 2004. Subsequently the case was converted into an offence under Section 307 I.P.C. The injuries of the injured were examined on 22.1.2004 and according to Xray report grievous injury was received by the injured. After completing the investigation, the Investigating Officer submitted final report on the basis of compromise. The petitioner preferred a protest petition. The learned Chief Judicial Magistrate, Ghaziabad vide order dated 4.1.2006 rejected the final report and directed that the protest petition be registered as a complaint case fixing 26.10.2004 for statement of the complainant under Section 200 Cr.P.C. This order was challenged in criminal revision which was dismissed vide order dated 14.9.2006.

3. The grievance of the petitioner is that once the final report was rejected, the Magistrate should have taken cognizance after perusing the case diary under Section 190(1)(b) Cr.P.C. Counsel for the petitioner has placed reliance on a number of decisions. The first decision is Pakhando and Ors. v. State of U.P. and Anr. 2001 (43) ACC, 1096. The submission is that since the evidence available in the case diary against the accused was sufficient, the court should have straight away summoned the accused for trial. The procedure adopted by the learned Magistrate treating the protest petition as a complaint is illegal and liable to be quashed. The other decision relied upon is, Kamal Saini and Ors. v. State of U.P. and Anr. 2006(56) ACC, 113. In the said case, the complainant had filed affidavits in support of the protest petition and in all those affidavits, the witnesses had repeated what had been stated in the application under Section 156(3) Cr.P.C. In the circumstances, when there was no new material, the Magistrate should have proceeded and taken cognizance under Section 190(1)(b) Cr.P.C. which was exactly done by the Magistrate in the said case. The Magistrate had taken cognizance under Section 190(1)(b) Cr.P.C. which was challenged in the case of Kamal Saini and Ors. and this Court upheld the order of the Magistrate. A Misc. Application was preferred at the instance of the accused and they had challenged the order of the Magistrate taking cognizance under Section 190(1)(b) Cr.P.C. straight away. This is not the fact of the present case. In fact the present writ petition is at the instance of the complainant with a grievance that the Magistrate proceeded under Section 190(1)(a) Cr.P.C. whereas the contention of the learned Counsel for the petitioner is that the Magistrate should have taken cognizance straight away and summoned the accused without calling for the complainant and witnesses to give their statements under Section 200 and 202 Cr.P.C.

4. The next decision relied upon by learned Counsel for the petitioner is, Sukhpal and Ors. v. State of U.P. and Ors. 2006 (55) ACC, 1 In this case also the Court had concluded that the Magistrate is not bound to accept the recommendation made by the Investigating Officer, that is to say in the event, a final report is submitted by the Investigating Officer, the Magistrate can very well after looking into the case diary summon the accused straight away. He is not bound to agree with the conclusion of the Investigating Officer. The next decision relied upon by the counsel is, Anand Swaroop and Ors. v. State of U.P. and Anr. 2006 Cr.L.J. 2602. This is an order passed in Misc. Recall Application. A perusal of the facts of the said case shows that the Magistrate after hearing the complainant on his protest petition passed an order for treating it as complaint and fixed date for recording statement under Sections 200 and 202 Cr.P.C. Aggrieved with the order, the complainant preferred a criminal revision before the learned Sessions Judge who after hearing the parties, set aside the order of the Magistrate and remanded the matter with direction to the Magistrate to re-examine the final report. After remand, the Magistrate smnmoned the accused straight away under Section 304B and 201 I.P.C. Aggrieved with the second order of the Magistrate, two criminal revisions were preferred which were decided by a common judgment. An application to recall the earlier order was filed and the recall application was rejected. It is only by way of obiter an observation was made that if there is sufficient material in the case diary, the Magistrate can very well straight away summon the accused and there is no necessity to treat the protest petition as a complaint and record statement under Sections 200 and 202 Cr.P.C. In all these cases relied upon by the learned Counsel for the petitioner, it was the order of the Magistrate which was under challenge taking cognizance straight away under Section 190(1)(b) Cr.P.C. after disagreeing with the conclusion of the Investigating Officer. The courts came to a conclusion that no illegality has been committed and the Magistrate was not bound to record the statement of the complainant and witnesses and treat the protest petition as complaint. Thus the assertion of the counsel for the petitioner that there was material and Magistrate should not have treated the protest petition as complaint and there is complete bar, is contrary to what has been held by the courts in the aforesaid citations. The case of Pakhando (Supra) is a decision by a Division Bench of this Court. This again only decides the question that the magistrate is not bound to follow the procedure of a complaint case even if he declines to accept the final report after perusing the protest petition.. The Magistrate can always proceed to take cognizance under Section 190(1)(b) Cr.P.C. if he is satisfied that the material of the case diary is sufficient to summon the accused. In none of the cases, there is a bar imposed on the Magistrate that he can not take cognizance under Section 190(1)(a) Cr.P.C. The Division Bench had also held that the proviso to Sub-section (2) of 202 of the Code will apply only to a case where the Magistrate has taken cognizance under Section 190(1)(a) Cr.P.C. and he has opted to hold inquiry under Section 202 Cr.P.C. after examining the complainant and witnesses if any, under Section 200 Cr.P.C. It is thus absolutely clear that it is the option of the Magistrate to choose the procedure. It is settled law that whenever final report is submitted by the police for dropping the proceeding following courses are open to the Magistrate and he may adopt any of the fact as the facts and circumstances of the case, may require:

(I) He may agreeing with the conclusions arrived at by the police, accept the report and drop the proceedings. But before so doing, he shall give an opportunity of hearing, he shall give an opportunity of hearing to the complainant;

(II) He may take cognizance under Section 190(1)(b) and issue process straight away to the accused without being bound by the conclusions of the investigating agency, where he is satisfied that upon the facts discovered or unearthed by the police, there is sufficient ground to proceed;

(III) he may order further investigation, if he is satisfied that the investigation was made in a perfunctory manner; or

(IV) he may, without issuing process or dropping the proceedings decide to take cognizance under Section 190(1)(a) upon the original complaint or protest petition treating the same as complaint and proceed to act under Sections 200 and 202 Cr.P.C. and thereafter decide whether complaint should be dismissed or process should be issued.

5. In the circumstances, on the basis of the various verdict of this Court which has been given following the principle laid down by the Apex Court, I am not in agreement with the submission made by the counsel for the petitioner that the Magistrate had no other option but to have taken cognizance under Section 190(1)(b) Cr.P.C. after perusing the case diary. A bare perusal of the impugned order which was confirmed in revision, shows that the Magistrate has opted to take cognizance under Section 190(1)(a) Cr.P.C. and has fixed the date for recording statement under Sections 200 and 202 Cr.P.C. before summoning the accused. The impugned orders does not suffer any legal infirmity whatsoever. No good ground for interference is made out. The writ petition lacks merit and is accordingly dismissed.