High Court Jharkhand High Court

Manikant Dubey vs State Of Jharkhand & Anr. on 15 July, 2009

Jharkhand High Court
Manikant Dubey vs State Of Jharkhand & Anr. on 15 July, 2009
      IN THE HIGH COURT OF JHARKHAND AT RANCHI
                 Cr.M.P. No. 686 of 2006
                       With
                 Cr. M.P. No. 687 of 2006

      Manikant Dubey       -----------Petitioner( in Cr.M.P. 686/06)

      Pravash Chandra Mishra----Petitioner( in Cr.M.P. 687/06)
                          Vs.
      1. The State of Jharkhand
      2. Kiran Kumari Mishra @ Kumari Kiran------Opposite Parties
                                              (in both the cases)

CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR

      For the Petitioners:       Mr. R. Ranjan (in both the cases)
      For the Opposite Parties: Mr. T.N. Verma, APP (in Cr.M.P. 686/06)
                                Mr.V.K. Prasad, APP (in Cr.M.P. 687/06)

      C.A.V. ON 07.07.2009                       Delivered On 15.07.2009

9/ 15/07/2009

In both these applications, similar question of law is

involved and in both cases Kiran Kumari Mishra @ Kumari Kiran is

O.P. No. 2, therefore, both the applications heard together and are

being disposed of by this common order.

2. It appears that the O.P. No. 2 had filed two complaints in

the court of CJM, Dumka bearing number P.C.R Case No. 270 of 2005

against the petitioner of Cr.M.P. No. 686 of 2006 and another bearing

P.C.R. Case No. 341 of 2005 against the petitioner of Cr.M.P. No. 687

of 2006. In both the complaints, O.P. No. 2 had stated that she had

filed an application for maintenance under section 125 of the Cr.P.C.

against her husband Uttam Kumar Choubey and the said application

was registered as Cr. Misc Case No. 39 of 2002 and is pending in the

court of Principal Judge, Family Court, Dumka. It is further alleged that

petitioners Manikant Dubey and Pravash Chandra Mishra had deposed

in the aforesaid Cr. Misc case no. 39 of 2002 as D.W. 1 and D.W. 4

respectively. It is alleged that they have given false evidence before the

Principal Judge, Family Court, Dumka. Accordingly, she alleged that

both the petitioners had committed an offence under section 193, 196,

200, 209, 417, 468 and 469 of the IPC and prayed that the petitioners

be punished for the said offences after conducting a full fledged trial. It

appears that the learned CJM, Dumka sent both the complaints to
2

Officer-In-Charge, Dumka (T) police station for investigation as per the

provisions contained under section 156(3) of the Cr.P.C. It appears that

after receipt of the complaint petitions, two First Information Reports

bearing Dumka(T) P.S. Case No. 273 of 2005 dated 18.12.2005 and

Dumka ( T) P.S. Case No. 155 of 2005 dated 20.7.2005 instituted under

section 193, 196, 200, 209, 417, 468 and 469 of the IPC and police

took up investigation. The present applications filed for quashing the

aforesaid two First Information Reports and also entire criminal

proceeding arising from those First Information Reports.

3. It is submitted by learned counsel for the petitioners that

from perusal of complaint petitions, it appears that the allegation has

been made against both the petitioners for adducing false evidence in

court and it is alleged that the petitioners had committed an offence

under sections 193, 196, 200, 209, 417, 468, 469 of the IPC. It is

submitted that under the aforesaid circumstance, section 195 and 340

of the Code of Criminal Procedure come into play and as per the said

provision the only procedure which could be followed was to make an

application to the court in which the alleged false evidence was given. It

is submitted that, that court has power under section 340 of the Cr.P.C.

to make enquiry and if the said court is of opinion that the offences

enumerated in section 195(1)(b) of the Code of Criminal Procedure has

been committed, it may file a complaint in a competent court. It is

submitted that in view of aforesaid provisions enumerated in section

195 and 340 of the Code of Criminal Procedure, no FIR and/or private

complaint can be filed and the police have no power to investigate on

the basis of the aforesaid FIR. Accordingly, it is submitted that the CJM,

Dumka had committed serious illegality in sending the aforesaid two

complaint petitions to Dumka (T) police station for registration of FIR

and investigation. It is submitted that in view of the aforesaid bar

prescribed in the Code of Criminal Procedure, the aforesaid two First

Information Reports and further criminal proceeding initiated on the
3

basis of said First Information Reports are liable to be quashed by this

Court. The learned counsel for the petitioners in support of his

contention had relied upon the judgment of Hon’ble Supreme Court in

Iqbal Singh Marwah and another vs. Meenakshi Marwah and

another reported in (2005) 4 SCC 370.

4. On the other hand, learned counsel for the opposite party,

submitted that section 195 and 340 of the Code of Criminal Procedure

do not control the power of police to investigate a cognizable offence

reported to it. It is further submitted that under section 195 of the

Cr.P.C. the bar is with regard to the taking of the cognizance. Thus if

after investigation police submits charge sheet then in view of section

195 of the Cr.P.C. the court concerned cannot take cognizance on the

basis of said charge sheet. But, the court concerned can make enquiry

as per the provisions contained under section 340 of the Cr.P.C. and if

the court is of opinion that the offences enumerated under section 195

(1)(b) has been committed, it can file complaint. The learned counsel

for the opposite party in support of his contention relied upon two

judgments of Supreme Court delivered in State of Punjab Vs. Raj

Singh and another (1998)2SCC391 and in M. Narayandas Vs. State

of Karnataka and others (2003)11SCC251. It is submitted that in view

of the aforesaid law laid down by their Lordships of Supreme Court,

there is no illegality in institution of aforesaid two First Information

Reports and therefore the present petitions filed by the petitioners is

liable to be dismissed.

5. Having heard the submissions, I have scrutinized the law

and the facts of the case. Admittedly the allegation in both the

complaint petitions is that the petitioners have falsely deposed in the

court of Principal Judge, Family Court in connection with Cr. Misce

Case No. 39 of 2002 and therefore the complainant (O.P. No. 2)

alleged that the petitioners in both the cases had committed an offence

under sections 193, 196, 200, 209, 417, 468 and 469 of the IPC. It is
4

also not in dispute that the offences under section 193, 196, 200, 209,

468 and 469 is covered by section 195(1)(b) of the Code of Criminal

Procedure. From bare perusal of section 195 of the Code of Criminal

Procedure, it is clear that it put a bar upon the court from taking

cognizance of the offences enumerated in section 195(1)(b) of the

Cr.P.C. except on the complaint in writing of that court or of some

other court to which that court is subordinate.

6. Section 340 of the Code of Criminal Procedure prescribed

the procedure regarding lodging of complaint by the court in which the

offences enumerated in section 195(1)(b) has been committed. As per

the said provision it is incumbent upon the court concerned to make an

enquiry and if on enquiry it come to the conclusion that the offences as

stated above have been committed it can make a complaint thereof in

writing before a competent court.

7. Now the question arose as to whether section 195 and

340 of the Code of Criminal Procedure put an embargo on the power of

police to investigate a case in which it received information that the

offences enumerated in section 195(1)(b) has been committed by

some person. The aforesaid question was considered by their

Lordships of Supreme Court in State of Punjab vas Raj Singh and

another reported in (1998)2SCC391 and their Lordships had held as

follows:-

“We are unable to sustain the impugned order of
the High Court quashing the FIR lodged against the
respondents alleging commission of offences under
Sections 419, 420, 467 and 468 IPC by them in course of
the proceeding of a civil suit, on the ground that Section
195(1)(b)(ii) CrPC. prohibited entertainment of and
investigation into the same by the police. From a plain
reading of Section 195 CrPC it is manifest that it comes into
operation at the stage when the court intends to take
cognizance of an offence under Section 190(1) CrPC; and it
has nothing to do with the statutory power of the police to
investigate into an FIR which discloses a cognizable
offence, in accordance with Chapter XII of the Code even if
the offence is alleged to have been committed in, or in
relation to, any proceeding in court. In other words, the
statutory power of the police to investigate under the Code
is not in any way controlled or circumscribed by Section
195CrPC. It is of course true that upon the charge sheet (
5

challan), if any, filed on completion of the investigation into
such an offence the court would not be competent to take
cognizance thereof in view of the embargo of Section
195(1)(b) CrPC, but nothing therein deters the court from
filing a complaint for the offence on the basis of the FIR (
filed by the aggrieved private party) and the materials
collected during investigation, provided it forms the
requisite opinion and follows the procedure laid down in
Section 340 Cr.PC. The judgment of this Court in
Gopalakrishna Menon V. D. Raja Reddy on which the High
Court relied, has no manner of application to the facts of the
instant case for there cognizance was taken on a private
complaint even though the offence of forgery was
committed in respect of a money receipt produced in the
civil court and hence it was held that the court could not
take cognizance on such a complaint in view of Section 195
CrPC.”

The same view was again reiterated by Hon’ble Supreme

Court in M. Narayandas V. State of Karnataka and others reported

in (2003)11SCC251.

8. Thus, in view of the aforesaid law laid down by their

Lordships of Supreme Court, it is clear that section 195 and 340 of the

Code of Criminal Procedure do not control or circumscribe the power of

police to investigate under the Criminal Procedure Code. Once the

investigation is completed then the embargo and/or bar under section

195 Cr.P.C. come into play and in that event on the basis of charge

sheet submitted by the police the court would not be competent to take

cognizance. However the court concerned could file a complaint taking

into account the facts stated in the FIR, the material collected during

investigation but before doing so the court concerned is required to

follow the procedure laid under section 340 of the Code of Criminal

Procedure.

9. In that view of the matter, I find that learned CJM, Dumka

had committed no illegality in sending the complaint petitions to Officer-

In-Charge, Dumka (T) Police Station for institution of case and

investigation and consequently Officer-In-Charge, Dumka(T) Police

Station had also not committed any illegality in lodging First Information

Reports.

6

10. The judgment relied upon by the learned counsel for the

petitioners have of no help, because the question involved before their

Lordships of Supreme Court in the aforesaid decision cited by learned

counsel for the petitioners (2005)4SCC370 is not involved in the

present case. The question before their Lordships of Supreme Court in

that case was Whether the bar contained in section 195(1)(b)(c)

would apply where forgery of a document was committed before

the said document was produced in court and the question was

answered by their Lordships that the said bar would not be applicable

to a case where the forgery of the document was committed before the

document was produced in a court. Admittedly in this case the said

question is not raised by any of the party. Hence the judgment cited by

learned counsel for the petitioners is not applicable in this case.

11. In view of the discussion made above, I find no reason to

quash the concerned First Information Reports as mentioned above

and the criminal proceeding arising from the said First Information

Reports.

12. In the result, I find no merit in both the applications, hence

the same are dismissed.

(Prashant Kumar, J.)
Jharkhand High Court, Ranchi
Dated 15/07/2009
Sharda/NAFR