High Court Karnataka High Court

Sampangi vs Ravi Shankar C R on 9 September, 2009

Karnataka High Court
Sampangi vs Ravi Shankar C R on 9 September, 2009
Author: Arali Nagaraj
 

IN 'I"H17I HIGH COURT OF KARNATAKA AT BANGALORE

§)A'_1_'EI) THIS THE 91%: DAY OF SEPTEMBE-i:§':§00 9,

BEFORE

THE HON'E3LE3 MR. JUST}-CE'AR_AI,I  

CRIMINAL PETITION NO:}--_1A2O9/2'CO4'~ VA 

BE'I'\?'v"I3Z EN:

1

Sem"1pang'i V  
.$/<)¢J.Krish:1ap;)z~i_   V
Agged about 38 years,  
R/0 San:andur"'  -  " 
village, 'K.a§3aba._Hob1i " A _
/-'meka!  B:--_1;:1ga1Qref.'I7£.u1t

rX;2pé1;ii%"G$wda   "

 S/0" C,?ij_nnéj.ppa' ' '  _'

';f\f__{Ei¥d ab(;1jjt._}3<'3  '
£}i§i2'ufag'e.r_a Village  
Ai'1"c.l_g:«;11.VTq. ._Barigg_11L0re Rural

 vSI'1'11ivas '=.._ _____ 

 r,)'V+'Y§_-zllappa
 35 years.

 ' -Rf/'-.5)VA.fi~.i.bele

A A11ék:»13T:"I'aluk

£_'3"'cimg';1l0r€

Réghu
 Major,
' R/oAt't1'bcle

Ar1c,-Ra} 'I'aIuk
B211 xgalore PETITIONERS
(By Sri Basavaprabhu SP3.ti£, Adv.)

C-.{""'~r-~.......y..,

 



AND

1 Ravi Shankar C R

Station House Officer
Railway Police

2 Cheluvaraj
Station House Officer
Attibele Police Station  _

Attibele
Anekal Tq
Bangalore Rural  g

3 Narayanappa T  V; .
S/0 late Sonnappa "  T A
Aged 40 ye'ar__s  _  - 
R/o samaedur Villge   g    so 
Aneka1--~'Fq  "     .
Banga1or_e" Rural. D'i-st, '  . :

4 State of .Karfn~atakaa.by-- C
its Public 'Prose'c1ito_r"« 
Highfzourt B_uiIdi'n.g'§
.~AriekaI"t"o1ice" Station.
 Eafigaloreg  « eeeee _ .  RESPONDENTS

1 Sri C V Sudhindra for R3)

“””~.Th.~jiS. is filed u/s.-482 Cr.P.C praying to

‘quash ~ the entire proceedings initiated against the
petiationers in PCR No. 82 / 2003 on the file of the Add}.
Anekal, and consequently quash the FIR

_ bearing Cr.N0. 23/ 2003 on the file of 1st respondent.

This Crl. Petition coming on for dictating order

» it this day, the Court passed the following:

c-°-f””””~”**x__-

3. Stated in brief, the undisputed facts leading to

the present petition are as under:

(a) The deceased Sonnappa,-fthe.ifatherhof»

respondent No.3 Narayanappa died’ V’orv’_’abodt»u
6.8.2002. His dead body

This very 3rd respondent fiiedthis cor:2}§1aint’3’b.eforece

the poiice of Baiyyaphanahalii. On
the basis of the saied—-eompiaint’ a-casei in Crime
No.11 /2002 of’-tire’ said P.S. came to be
registered against-_ the elder
bi’O{h3€*1″H.:'(Djf herein and
of ‘ the said Muniyappa,
__:’_’o_r Sections 302 and 201 IPC
for the death of the deceased

Eitmnappa;

V {‘l.’:a)”-V.,fIf_hereafter, the said case came to be
to Attlbeie RS. on the ground of
jurisdiction. Therefore, the said case
. *:;to be registered as Crime No.7/2002 of
z lattiheie P.S. against both the same accused
vnanieiy Muniyappa and Rathnarnma for the said
<)i'fei1<.:es. After investigation, the said police
subrnitt.ed charge sheet against the said accused

for the said offences. This 31" respondent

complaint that was fiied by this third resp_o_ndent~

Narayanappa before the said Police, he

No.82/ 2003 alleging against petitioner-[3Nosiieiiiil..e:’£he order dated 18.11.2003 passed in the

satd~.i3C§I€V No.82/O3 by the learned JMFC, Anekal is

” « f ” I?ICii’:”_1?.iC1iI’2(Ibl€.

i3. I have perused the entire averments in the
compiaiut filed by the third respondent-Narayanappa in

afx.

17. The learned Counsel for the third reVsvr)oinr;1_ent

has produced copy” of the judgment passedfyin

s.c. No.114/2004, wherein both Muniya,v§;::;ga”‘~é.nd hiss.

wife Rathnamma. who were the o_’ne1yt’ aeeu.sed”‘t.h~e’re1Ln,

came to be acquitted o:f*-..};.)oth–“-v.theV offent:es…nnde1*.t’

Sections 302 and 201 them in
respect of the murderftof On
perusal of t.he_:said seen that the
accused I}To anything in her
stat’e1nr3.t.1t_”teeorded 313 Cr.P.C. in the
said. sending her telegram to

the p(>1ie’e-«–.s_V%ot7 intirnating them that the

pes;1t;:;(;);§m~5 hé”rej.n,….«’committed the murder of the

‘ detrerasectt Sohnappa. If she had knowledge that these

j;§etii:’i<:)r1ers:€_;3ecused had committed murder of the

de(:ea~se.ti. nothing prevented her from disclosing the

before the Trial Court in the said case white her

statement under Section 313 Cr.P.C. was recorded.

Q-'"-('\'\"%—-°-\,

18. Further, copy of deposition of the third

respondent herein, recorded in the said case, as

is also produced by the learned counsel V’

respondent. On perusal of the said ‘.itll:c’oi1lcig

be seen that he has only stated thatlihe

know how his deceased It is V

pertinent to note that as_onfL’h’e*. recording of his
said evidence, he [Sm filed his
present PCR to be so that
by that time his brother»
Muniyappa (who were
accusedliril the ”that it was these petitioners —

accused. wh’o..,vcom”mitted the murder of his deceased

. iiiiothing preylented him from deposing anything

agaijnslt-.th.epsc.A:’petitioners and also from producing the

_ releVant,.__”doefiments in respect of the murder of the

H ” ‘ = Vpdeceased’.

19. As could be seen from the complaint in PCR

u:f1\To.82/2003, the averrnents therein do not disclose any

‘___m___£””*<~a–',-s

help to the complainant to show that it was these
petitioners who conspired together and murdered-~-__the

deceased–Sonnappa.

23. Placing reliance on the decision of 3

Supreme Court in the case of

or’ UTTAR PRADESH AND oIHEREs.__r3e-perteti’V_-ih’ »(2~0eé}~a

Supreme Court Cases 409, t11e”‘iearned._c0Li.nsée1’tor the
third respondentco1aipiain.airit’ that the
Magistrate can order a and take
suitable steps” fo’ij.c:i1pr0peripirii/e’stiga’tion.:Aby invoking the
proVisior1s*–of .Se€'{i:i.,:o11.’v4it-5:6{3)’Cr.P.C. In the said case

before theeflonthleédSupreme Court, the son of the

was .’fo’u«r1.d_..dead on 23.08.2003 and a report

~st1br’I1i.tted-.,0n 29.08.2003 to the effect that the

deathdof deceased was due to accident or suicide

rtotmhomicidai one and therefore the appellant

“:dt’i1erei:fi, aggrieved by the said report, approached the

Court by filing a Writ Petition and the said writ

ifpetition was dismissed. Oh those facts, the I-Ion’b1e

¢……f”””””‘”

24

Supreme Court observed at para Nos.11 and 17 as

under:

11. “In this connection we would like to S115¥.t…6._”

if a person has a grievance that the police

is not registering his FIR _1_l.17ld_e1″

Cr.PC, then he can approach=,the-.Sii»p4erin.tendentV S
of Police under Section _ 154{.3]”‘VCr.P,C’.l, S’ an

application in writing. thatdoes
any satisfactory result iseinsel t’ha_t either
the FIR is still not«-register2:eci,”that even after
registering itono held, it is
open to tlgpipepiol-_ to file an
applica§tiori<«..V1ii11Ci,eIt 'l._55_(3) Cr PC before
the' concerned. If such an
application' Section 156(3) is filed before
the l\/Iagiistr-a.te',: the Magistrate can direct the FIR
regis't'ere_d…and also can direct a proper
A to be made, in a case where,
the aggrieved person, no proper
A was made. The Magistrate can also
uncier the same provision monitor the

S 'S investigation ensure a proper investigation."

– “In our opinion Section 156(3) Cr PC is wide

enough to include all such powers in a
;-….(“”””°”‘~–“”‘

25

Magistrate which are necessary for ensuring __a

proper investigation, and it includes the poweritoh.

order registration of an FIR and of

proper investigation if the Magistrate is ‘satisfied

that a proper investigation ha.s””noté

is not being done by the police.;’_”tS’ection

Cr PC, though briefly worded, our opinion,
Very Wide and it will include’ all st1ch”‘incid’enta1
powers as are neCe.ssaI’.f”ior:”ensuringVa’ proper

investigation.”


24. Sufficiepgit  observations
made by    cannot be made
applicavblelvto'    case, inasmuch as,
the   having filed his

complaint beforethe ‘police concerned against his own

llvbrotherlulanVd«i_sister;in–law alleging therein that they

Aiconin1it’ted.,Vpinilivider of the deceased Sonnappa, could not

V _ mair”i–tai:.i,. during the pendency of investigation on his

coinplaint, his subsequent private complaint

.l in respect of the same incident of murder of the

” “deceased, against the present petitioners alleging that it

was not his brother and sister~in~law who committed

r’°*~»–»-{P”‘””‘””””

criminal proceedings during investigation stage merely

on the premise that one or two ingredients have-=___r1ot

been stated with details. It is further observed

therein that for quashing an FIR [a

permitted only in extremely rarefcases) l_t}i1e -:information

in the complaint must be so bereftldof eve»n;cthe”

facts which are absolutely nec’essary foi’..tn’a}f:-in,€Dfv;:o1iVt the
offence.

26. Even follovdng ::Val_3’p§.je{3′.v.observations of

considered opinion that the

avermentsV’c_ornpl.aii1t (in PCR 82 / 03] of the third

.—.ppvrespogndenticornplainant do not disclose even least

rn.ianim_urr1″ifactsconstituting any of the offences alleged

against thexfpeltitioners herein. Therefore. the above said

lidecisionllof the Hon’b1e Supreme Court does not support

of the 3″‘ respondent –« complainant.

(‘M-~–§”\”””””””

(1) 2009 AIR SCW 60 (Nirmal Singh Kahlon Vs.
State of Punjab and others with J.P.StnglVa–.and

others Vs. State of Punjab and others)__”‘:

(2) (2008) 5 sec 730 (B. Nagabhus’h:ar:amS”‘

State of Karnataka)

(3) A.I.R. 2000 so 2988 (staaéqf Wes’t.”_,F3engaz:.:t/’st’V’-,

Mir Mohammad Omararld othezfs”ee1ie.et&:, V
(4) A.I.R. 2001 S:(,’~..143l3″”V(Sti:;ha’SinghvVVs§x State of
Puryab) S S A

(5) 1978tC;¢L’koz.5.}tA1:388i ‘4-V A;3i;R_.ss»i’1976 so 1672 {

Devarapalli and
others Vs. Narvayoartat
(6) 1980 Crl. s 12S0’-:V{Su;oretr1e..t3ourt) (State of
sgcaamggnd Shankar)
(7}.. A.I.R. Bala Vs. Suresh

Kumar anotothefs} ”

V (8) 753 (Sam Mittal Vs. Government of

S’ ” . ‘I*ZaI’nCLtaka; H

,_,,___§”””‘*-“”‘\….-………

his earlier complaint in Crime No.11/2002 of the said
Railway P.S. [ which subsequently came to be numbered

as Crime No.9/2002 of Attibele RS. on being

transferred from Railway R8. of Attibele P.S.) in,

of the same incident of death of the same. ~

Sonnappa. y

34. The facts in the said

Supreme Court Were; ” lwvhen a.”i\/linister to ” V

inaugurate the evening branehtrf la-._Co–olperatiive bank

at Kannur in the State” of,.l3K;eralagiptwo incidents

occurred =at—-places and, during the said
incidents.flunderrlthelordersl of the Executive Magistrate
“St1.p_ervintendent of Police, the police did
they also fired and consequently, five
several persons suffered injuries. Two
lgcrimes~ to be registered in respect of the said
Crime No. 353/ 1994 in respect of the

incident at one place for the offences under sections

143, 148, 332, 353, 324 and 307 read with section

{

43

charge of a police station, shall be reduced to
writing by him or under his direction, and be

read over to the information; and every such
information, whether given in writing or reduced

to writing as aforesaid, shall be signed by
person giving it, and the substance thereo,f”s’hali._’_ ‘A ;.
be entered in a book to be kept by such offiCer,ini’
such form as the State Governrrie.”:t::j~..ni;:1_y«.A

prescribe in this behayf

(2) A copy of the informationyfas
under subsection {1} shall be given j’orti2§tv2’th,

free of cost, to the informant,”

{3} Any p€TSOfi::.CiggTi:€3t)édVa-1fefuSt3llHOl;l the
part of an officer in-ch–arg_e§Q’F a’-po..l_ice_ station to
record the information refe_rred.–=to’irt:sub–»section

{1} may .seno’:fl_thfe ‘substance of such information,
in writing .and by post, ‘t’o-the,Superintendent of
Polir:e..,,concer#?ied 5’ ‘i,-f..,.SCitisfied that such
information, discloses the commission of a
cognizable “either investigate the
case’ ,Vhirr%zse{f_ or”-dir.ec’t”an investigation to be
made by any policerofficer subordinate to him, in
the yymanrierlproviiiied by this Code, and such

shali”ha.v_e«’ail the powers of an officer in
_ “charge_ of the police station in relation to that

the above discussion it follows
“that under the scheme of the provisions of

Sections 154, 155, 156, 157, 182, 169, 170 and

‘A CrPC only the earliest or the first
_ information in regard to the commission of a
‘cognizable offence satisfies the requirements of

Sections 154 CrPC. Thus there can be no
second FIR and consequently there can be no
fresh investigation on receipt of every
subsequent information in respect of the same

(…_…_SI”””‘”-1»–…

45

before the police immediateiy after the occurrence of the

incident of murder of the deceased and another in___PCR

N082/2003, about one year three months after

his said Complaint before the police and that ”

the investigation on his earlier complaint

progress. When the investigationddofdthe cas-e.regi.stered’v.

on his own complaint was pe1i.di”ng in Crime
of Attibele P.S., third ¥i’espond’eIit,:’ heing con1piainant-
informant therein, could hiaxre recording

of his further~’statement V161 Cr.P.C. by

the _heVmcou1d have approached
the learned _ Nfagidstrateiih”seeking direction to the

Investigating’ Officer record his further statement if

his reqtlinestx for recording such statement was rejected

theft Investigating Officer. He did not chose

V dd _ to do so.–..”Bes’ides this, he did not say anything against the

_petitior1er’s herein when he was examined as PW 20 in the

case No. 114/2004 wherein charge sheet was

submitted by the Police after investigation in Crime

“_______§”\.r’–…’~—–

46

No.9/2002 ol’Attibele P.S. which had been registered on the

basis of his said earlier complaint before the police.

Therefore, I am of the considered opinion that

said private complaint by the third respondent isjc’lea.r*e V’

of the process of law. –

37. As on this date, the said I-ssesstehs…’case}-shesT

already been disposed of a:r-‘d’the acciised

been acquitted of both the off_eVnces.._pund’er:sections 302
and 201 of let: with whteh ‘Aethsyjitwsieeherged for the
alleged murder ‘Ca’fv’.th€: – Under

these circumstaricese.vééyifjtheh investigation in Crime

No.23/20(53–._VofV Ba-iyVyapp:.anahalli Railway Police Station

‘~ to he ‘rvegistered pursuant to the order dated

in PCR No.82/2003 filed by the 3rd

re’sp.odndentr:’1.Vhierein is allowed to be proceeded with.

‘i.Virtua1lyA’1;t amounts to rednvestigation of the case in

of murder of the deceased Sonnappa which is

not permissible under law as held by Hon’b1e Supreme

it Court in Mithabhai Pachabhai Patel & Others Vs. State

<

47

of Gujarath reported in (2009) 6 SCC 332(D). is

observed in the said case as under:

“D. Criminal Procedure Code, 197:3; ~

Reinvestigation — Perrnissibility.~—««~<__:~..

investigation and reinvestigation; «,d'i_stinqu'ishedV

Held. both stand on different footitig.

distinction exists betvv-even a hreinvevst-igation and " V

further investigation –V____Supi*e_Vr1'1e..C–ourt High
Court can offence
investigated and/ .'/_'.:«4j.j:nvestigated W.
However; forbidden in law,

no superiorl[_cou'rtZwou1d.3'ordinariiy issue direction

of :v'4..dConstitution of India — Arts.32
and 226. }nt'e«rferenee in criminal matters –~
inves'ti.gation._–k'3Vcope of power with respect to"

the above observations, E am of the

that investigation in Cr.No.23/O3 of

the said"V.Rai1vvay P.S. cannot be allowed to be continued

flfas amounts to reinvestigation which is not

' permissible in law.

48

39. Further, Sri. Basava Prabhu Patil, the learned

Senior counsel has also relied on the decision

case of BA. Srinivasa Guptha and others

Karnataka by Superintendent xof “Politic .;

reported in ILR 2002 Karnataiéa 1’3is5.’@_’n.eed

discuss in detail the rinci”}es”i.1aid dow*n.’-in’°the said
p p _

judgment.

40. F’ or Vvthetfiresent petition
is allowed. No.82/2003 on the
file of’ Bangalore Rural
Districtzand. in Crime No.23/2003 of

BaiayyappanahailiVE:aiiWay”‘.P.S. which came to be registered

~..purs§an;;.r,:to’the orderdated 18.11.2003 passed in PCR No.

filed by the third respondent herein are

heiehfi The respondent No.3 Narayanappa shall

spay cost Rs.2,000/- to each of the petitioner Nos. 1 to 4.

it P1*J’E’/tsn*

301/ ‘5
Iuc;Tg’3*;