Allahabad High Court High Court

Ram Shanker vs State Of U.P. And Ors. on 19 March, 1998

Allahabad High Court
Ram Shanker vs State Of U.P. And Ors. on 19 March, 1998
Equivalent citations: 1999 CriLJ 79
Bench: S Phaujdar, J Misra


ORDER

1. The petitioner has made a prayer in this writ petition that the FIR and investigation in case Crime No. 12 of 1998, under Sections 468 and 471, IPC, P.S. Jasrana, District Firozabad, be quashed. There was another prayer for making over investigation of the case to an impartial agency like the C.B. C.I.D. The FIR was lodged by the Sub-Divisional Magistrate, Jasrana (for short, the SDM) on 18-1 -1998 upon an allegation that the petitioner had produced a forged copy of an alleged order recorded in C.M. Writ Petition No. 30527 of 1997 dated 18-1-1997 before the complainant, sitting then as Pargana Magistrate. It was alleged in the FIR that the copy produced by Ram Shanker was interpolated after issuance of the certified copy from the High Court.

2. The learned counsel took up an objection that the records of the High Court were allegedly tampered with and it was the High Court only which could have filed a complaint. It was further stated that in any view of the matter when an allegedly forged document was placed before the SDM, he should have filed a complaint under Section 195(1)(b), Cr. P.C. and filing of an FIR was not envisaged under the law.

3. So far the first point is concerned, the facts indicate that certain order was passed by the High Court in the concerned writ petition. It is not the allegation in the FIR that the High Court record was tampered with in any manner. A certified copy was issued to the present petitioner and, according to the allegations, interpolations were made in this certified copy. A final order of a Court is an order in rem and not only the parties to a proceeding but others also have a right to obtain a copy of the final Order. When a certified copy of an order is made over to a party, that certified copy cannot, under any stretch of imagination, be deemed to be a part of the record. Interpolation in the certified copy of an order of the High Court for getting any favourable judicial order from a lower authority could well be a question of contempt of Court, but that is not a question in the present proceeding. The certified copy is a document of the party who applied for it and received it. By making any interpolation therein a person may not be deemed to have interfered with the judicial record.

4. As regards the second point that was raised by the learned counsel concerning filing of a complaint by the concerned Magistrate as required under Section 195(1)(b), Cr. P.C. the answer has already been given by the Supreme Court in the case of Sachidanand Singh v. State of Bihar as reported in 1998 (1) JT 370 (SC). The Supreme Court ruled in this case that when forgery was committed before the document was produced in a Court the bar under Section 195(1)(b) had no application. Offences covered by Section 195(1) 195 must involved acts affecting the administration of justice, and provisions carving the general jurisdiction of Courts were to receive strict interpretation.

5. Before the Supreme Court there was a complaint filed by one Lal Narain Singh in the Court of CJM alleging offences, inter alia, under Sections 468, 469 and 471, IPC. On the facts that the appellant had forged a document (certified copy of Jamabandi Rent Roll) and produced it in a Court of an Executive Magistrate, which was then dealing with the proceedings under Section 145, Cr. P.C., the CJM forwarded a complaint to the police under Section 156(3), Cr. P.C. and an FIR was lodged and investigation followed. A charge-sheet was submitted and cognizance was taken on that basis of that charge-sheet. It was urged that no cognizance could have been taken upon a charge-sheet, as Section 195(1)(b)(ii), Cr. P.C. stood as a bar.

6. This argument was negatived by the Supreme Court and it was observed that for documents forged outside the Court the bar under Section 195(1)(b)(ii), Cr. P.C. was not applicable.

7. The case law squarely covers the present case in which the document was allegedly forged outside the Court and was placed before the SDM. There was no necessity, therefore, that the Magistrate should have filed a complaint. He had every authority to lodge the FIR as well, which he did. The FIR may not, therefore, be quashed.

8. As regards the second aspect of the prayer, we find that no bias has been alleged against the local police-and there is no reason why investigation should be entrusted to any other authority. No police officer was arrayed as respondent in his personal capacity. We find no reason to give any direction for transfer of investigation.

9. In view of the above, the present petition stands rejected.