Allahabad High Court High Court

Ram Sewak Son Of Gulzari Lal vs State Of U.P. And Shri Sripal … on 10 December, 2007

Allahabad High Court
Ram Sewak Son Of Gulzari Lal vs State Of U.P. And Shri Sripal … on 10 December, 2007
Author: S Charan
Bench: S Charan


JUDGMENT

Shiv Charan, J.

1. Heard learned Counsel for the applicant, learned AGA for the State and perused the entire facts of the case.

The instant application has been moved Under Section 482 Cr.P.C. for quashing the proceedings of complaint case No. 2972 of 2006 Under Section 193 IPC pending in the court of Judicial Magistrate, III Shahjahanpur.

2. From the perusal of the documents filed as Annexures with the application Under Section 482 Cr.P.C. shows that an application was moved by Ram Sewak applicant in the court of CJM Shahjahanpur for transfer of Crl. Case No. 2178 of 2004 from the Court of Civil Judge /(JD) Tilhar to some other competent court. It has also been alleged in the application that the court of Civil Judge(JD)Tilhar is lying vacant for the last several months and one cross case S.T. No. 803 of 2004 State v. Ram Sewak and Ors. 147,148,149,352,504 and 506 IPC P.S. Khudaganj District Shajahanpur is pending in the court of I Addl. Sessions Judge. As it was a fact that the court of Civil Judge(JD) Tilhar was lying vacant and CJM transferred the case to the court of ACJM III Shahjahanpur vide order dated 3.5.2006. Thereafter Ram Das accused of the case moved an application in the court of CJM for initiating the proceedings against the applicant as false facts were given in the affidavit filed in support of the transfer application. This application was moved on 23.6.2006. Against this application Ram Sewak applicant filed objection on 19.7.2006 and it has been alleged in the objection that no false facts was alleged in the affidavit filed with the transfer application. The application for transfer was moved as the court of Civil Judge(JD) was lying vacant and no other false facts was alleged. The application of Ram Das was decided finally by CJM vide order dated 14.8.2006 and the application was allowed and order was passed for filing a complaint against Ram Sewak before the competent court and vide order dated 18.8.2006 Reader of the Court, namely, Shree Pal Sharma opp. party No. 2 was authorised to file the complaint before the competent court on behalf of CJM. On 23.8.2006 this complaint was filed by Shree Pal Sharma Reader of CJM Shahjahanpur by the authority of CJM. On 22.11.2006 Judicial Magistrate III Shahjahanpur summoned the accused/applicant for the offence Under Section 193 IPC. Prior to filing the complaint Ram Sewak filed a Criminal Revision No. 272 of 2006 Ram Sewak v. State of U.P. In the court of Sessions Judge and this revision was decided by Addl. Sessions Judge Court No. 7 vide judgement dated 25.8.2007 and the revision was dismissed. A writ petition was also filed before this Court as W.P. No. 14053/07 Ram Sewak v. State of U.P. And this writ petition was disposed of vide order dated 12.9.2007. It was observed in the order passed in the writ petition that the remedy available to the applicant is only by filing an application Under Section 482 Cr.P.C. and the learned Counsel for the applicant argued that in view of the judgement of this Court dated 12.9.2007 an application Under Section 482 Cr.P.C. has been instituted.

3. It has been argued by learned Counsel for the applicant that from the perusal of the facts no offence is made out for the offence Under Section 193 IPC and learned Magistrate committed gross illegality and irregularity in passing the order of summoning of the applicant. It is further argued that a revision was also instituted before the revisional court and the revisional court also committed a gross illegality in not considering the question of law in this order. He also argued that as the court was lying vacant hence an application of transfer was moved for transfer of the case pending in the court of Civil Judge(JD) Tilhar and it was also alleged in the affidavit that a cross case is pending in the court of 1st Addl. Sessions Judge. When it was a fact that the court was lying vacant hence the CJM suo-moto should have transferred the case from the vacant court to some other functioning court or the case should have been transferred at the instance of the parties. And in the present case as court was vacant and Ram Sewak applicant moved an application for transfer of the case hence it cannot be said that Ram Sewak applicant has committed any offence Under Section 193 IPC and as no false affidavit was filed hence the court also committed gross illegality in summoning the applicant in the offence.

4. Learned AGA opposed the argument of learned Counsel for the applicant and argued that proper remedy in the circumstances of the case is not by filing the application Under Section 482 Cr.P.C. That against the order of CJM an appeal should have been filed Under Section 341 Cr.P.C.

5. I have considered the facts and circumstances of the case. It is undisputed fact that a criminal case No. 2171 of 2004 Under Section 352,504 and 506 IPC was pending in the court of Civil Judge/Judicial Magistrate Tilhar. As the court was lying vacant hence this applicant moved an application before CJM for transfer of the case to some other functional court and this application was allowed by CJM vide order dated 3.5.2006. Ram Das accused moved an application in the Court of CJM Under Section 340 Cr.P.C. for filing a complaint against the applicant for filing a false affidavit. The notice was issued of the application of the applicant and objection was filed by the applicant against the application but even then the court of CJM allowed the application of Ram Das and directed the Reader of the Court to file a complaint in the Court of Magistrate for filing a false affidavit and in pursuance of the order passed on the application Under Section 340 Cr.P.C. the complaint was filed in the court of Magistrate and cognizance was taken for the offence Under Section 193 IPC In the present case there is also a material circumstance to be mentioned that illegally revision was also filed against the order of summoning dated 22.11.2006 and after disposal of the revision, a writ petition was also instituted and this writ petition was also dismissed on 12.9.2007. Learned Counsel for the applicant argued that this Court in the writ petition observed that against the summoning order the only remedy available to the applicant is by filing the application Under Section 482 Cr.P.C. But in my opinion the applicant adopted a wrong procedure for challenging the order of summoning passed by the Magistrate. In the circumstances of the case as an order was passed by CJM on 14.8.2006 for filing a criminal complaint against Ram Sewak before the competent court. Hence the remedy is by filing an appeal before the Sessions Judge against the order dated 14.8.2006.

6. Learned Counsel for the applicant has not disputed from the factum of filing a criminal complaint in pursuance of the order passed by CJM on the application moved Under Section 340 Cr.P.C. Instead of challenging the order of summoning in a revision or in the writ petition or by way of application Under Section 482 Cr.P.C. the proper remedy available to the applicant was by filing a criminal appeal as provided Under Section 341 Cr.P.C. I am also of the opinion that the applicant instead of filing an appeal Under Section 341 Cr.P.C. preferred a Crl. Revision as well as the writ petition and application Under Section 482 Cr.P.C. It has provided Under Section 341 Cr.P.C:

(1) Any person on whose application any Court other than a High Court has refused to make a complaint under Sub-section (1) or Sub-section (2) of Section 340, or against whom such a complaint has been made by such Court, may appeal to the Court to which such former Court is subordinate within the meaning of subsection 195, and the superior Court may thereupon, after notice to the parties concerned, direct the withdrawal of the complaint, or, as the case may be, making of the complaint which such former Court might have made under Section 340, and if it makes such complaint, the provisions of that section shall apply accordingly.

(2) An order under this section, and subject to any such order, an order under Section 340, shall be final and shall not be subject to revision.

7. Hence in view of the above provision the CJM vide order dated 14.8.2006 passed the order Under Section 340 Cr.P.C. on an application against the applicant hence the applicant should have filed an appeal as provided Under Section 340 Cr.P.C. But the applicant instead of filing an appeal before proper forum filed a Criminal revision in the Court of Sessions Judge. There is a specific provision for filing an appeal then the revision cannot be filed against that order. And in the present case there was a specific provision for filing a Criminal Appeal then the Criminal revision was barred. But the applicant has not adopted the proper procedure as provided Under Section 340 Cr.P.C. and wrong forum was adopted to challenge the order of summoning. The order of summoning cannot be challenged Under Section 482 Cr.P.C. when there is a remedy by filing an appeal against the order passed by CJM Under Section 340 Cr.P.C. In pursuance of the order of CJM the filing of complaint is merely a formality and when a complaint is received in the court concerned then that court will have to summon the accused for facing trial. The main order which should have challenged before the proper forum was the order dated 14.8.2006. The order of summoning passed by the Magistrate after receipt of the complaint is merely a formality. I failed to understand as to why the order dated 14.8.2006 was not challenged by filing an appeal Under Section 341 Cr.P.C. Learned Counsel for the applicant argued in this connection that now if the appeal is filed then the same shall be dismissed as will be barred by limitation. But if on the basis of the wrong advise the order could not be challenged before proper forum and this fact was brought in the notice of the aggrieved person now then the applicant may file an appeal before the court concerned alleging the circumstances due to which there had been delay and it is for the appellate court to consider this ground as sufficient or not. But even then the applicant has got a right to file an appeal Under Section 341 Cr.P.C. before the Sessions Judge Shahjahanpur. Although no direction can be given to the Sessions Judge for admitting the time barred appeal. But the Court is expected to consider this ground while disposing of the application of condonation of delay that the appeal could not be filed within time for wrong advise. Because if correct advise might have been received then there was no reason for not filing a Criminal Appeal Under Section 341 Cr.P.C. against the order dated 14.8.2006 passed by C.J.M.

8. As I have decided above the order passed Under Section 340 Cr.P.C. must be challenged in the appeal Under Section 341 Cr.P.C. and I am also of the opinion that when there is a specific remedy available to the aggrieved person against the order Under Section 340 Cr.P.C. then such an order cannot be challenged Under Section 482 Cr.P.C. It has been provided Under Section 482 Cr.P.C as under:

Nothing in this Code shall be deemed to limit or affect the inherent powers of the High Court to make such orders as maybe necessary to give effect to any order under this Code, or to prevent abuse of the process of any Court or otherwise to secure the ends of justice

9. Hence as provided above, in my opinion, the Section 482 Cr.P.C. is not applicable in the circumstances of the case and the applicant should knock at the appropriate door for getting the remedy against the order of CJM.

10. For the aforesaid reasons I am of the opinion that instead of challenging the order of summoning passed by the Magistrate the applicant should have challenged the order passed by CJM on 14.8.2006 Under Section 340 Cr.P.C. by filing an appeal Under Section 341 Cr.P.C. And as the order of summoning was passed by the Magistrate on the complaint filed by the Reader of the Court of CJM on behalf of the CJM hence it cannot be said that there is an illegality and irregularity in the order. I am of the opinion that in the circumstances of the case Section 482 Cr.P.C. is not applicable. There is a specific provision in the Code. The application Under Section 482 Cr.P.C. deserves to be dismissed at this stage.

11. The application Under Section 482 Cr.P.C. is dismissed accordingly. However, it is provided that the applicant may file an appeal Under Section 341 Cr.P.C. within a period of one month from the date of this order and if such an appeal is filed, the Sessions Judge may consider the appeal according to law. The matter of delay shall also be considered by the Court.