High Court Rajasthan High Court - Jodhpur

Ranchhoda Ram vs State & Anr on 26 October, 2009

Rajasthan High Court – Jodhpur
Ranchhoda Ram vs State & Anr on 26 October, 2009
                                    S.B.Criminal Revision Petition No.678/08
                                  Ranchhoda Ram v. The State & Likhamaram

                                       1



IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR.

                          O R D E R.

  RANCHHODA RAM V. THE STATE OF RAJASTHAN & LIKHAMARAM.



      S. B. CRIMINAL REVISION PETITION NO.678/08




DATE OF ORDER                   :::                   26/10/2009


                   HON'BLE MR. C. M. TOTLA, J.




Mr. M.S.Rajpurohit, for Petitioner.
Mr. Panney Singh, PP, for the State.
Mr. Nishant & Mr. I.S.Chaudhary, for Respondent No.2.


BY THE COURT:

Petitioner complainant challenges order of 18.6.08 accepting Final

Report No.25/07 for FIR No.169/06 and rejecting petitioner/complainant-s

application by Special Judge, Prevention of Corruption Act – by the order,

submitted negative final report is accepted.

Heard learned counsel for the petitioner and learned Public

Prosecutor.

S.B.Criminal Revision Petition No.678/08
Ranchhoda Ram v. The State & Likhamaram

2

Brief events and facts relevant are that on petitioner complainant’s

report presented to Dy. S. P., Anti-Corruption on 12.6.06, proceedings for

trap began and alleged conversation of subsequent days recorded

thereafter following continuing proceedings on 15.6.06 allegedly

received amount of Rs.5,000/- R2 from complainant – recovered from

his possession – hands wash disclosing presence of phenolphthalein

powder on hands etc. also collected.

After detailed investigation, the department submitted July, 07

final report No.81/07 for the registered FIR No.169/06, describing that no

sufficient evidence of respondent Sarpanch demanding and accepting

bribe.

Petitioner complainant submitted protest application on 28.9.07 –

Court ordered posting on 27.10.07 for evidence/arguments. Subsequently,

on 22.10.07, Nov. 07, Jan, 08 and Feb.08, opportunity for evidence per

asking of petitioner afforded – on 25.3.08 posted for arguments on final

report.

Petitioner presented an application on 16.4.08 under Section 19 of

the Prevention of Corruption Act and learned Judge vide impugned order

dated 18.6.08, rejecting petitioner’s application requesting for forwarding

matter for prosecution sanction accepted submitted negative final report.

Petitioner is aggrieved of the above order – requests that setting

aside the above order, trial Court be directed to proceed against the
S.B.Criminal Revision Petition No.678/08
Ranchhoda Ram v. The State & Likhamaram

3

accused according to law and also direction to department for according

sanction for prosecution.

Learned counsel for the petitioner argued that pending proceedings

of police report, petitioner’s protest application was posted for evidence of

petitioner and once a complaint under Section 200 Cr.P.C. is posted for

recording statement, it is a must for Court to record petitioner and his

witnesses’ statements. Argued that learned Judge refusing to record

statements and proceeding to hear negative final report and accepting it is

quite contrary to law. Argued that petitioner requested for forwarding the

matter to sanctioning authority to accord sanction of prosecution, and the

order rejecting application is contrary to law and without any plausible

reason.

On behalf of petitioner argued that on petitioner’s complaint, the

proceedings were initiated and he aggrieved of the final report preferred

protest petition a complaint and learned Judge ought to have proceeded

per Sections 200 to 202 Cr.P.C.

Learned Public Prosecutor submitted that petitioner’s complaint is

for cognizance of offences punishable under Prevention of Corruption Act

and cognizance for the offence under the Act cannot be taken without

sanction under Section 19. Submitted that investigating agency, after

extensive investigation, arrived at conclusion of non-demand and

acceptance of bribe by the Sarpanch. Submitted that the order of the
S.B.Criminal Revision Petition No.678/08
Ranchhoda Ram v. The State & Likhamaram

4

learned Sessions Judge justified also on facts and as per law.

Petitioner’s contention is that posting the complaint for recording of

statements, the Court has already taken cognizance of the offence.

Section 200 provides that “a Magistrate taking cognizance or an

offence on complaint shall examine upon oath the complaint and

witnesses present”. Thus, simultaneous to cognizance, if any, has to be

examination of the complainant. S. 200 speaks of taking cognizance and

for this, examination of complainant is essential. Thus, it is not always

that cognizance and examination is not a continuing or simultaneous act.

This examination is not merely a formality more so in such a contingency

when FR is submitted. If cognizance is on complaint, the same can only

be on examination of complainant or on facts. The object of examination

is verification and also justifiability of complaint. It is also meant to find

out whether it is frivolous or vexatious.

Proceedings were registered for the offence of Prevention of

Corruption Act. Complaint, i.e., protest application of the petitioner

preferred before Special Judge accompanied with supporting affidavits of

some persons is for rejecting final report and registering case under

Sections 7, & 13 (1) (D) (2) of the Prevention of Corruption Act, 1988.

Section 19 of the Prevention of Corruption Act bars cognizance

without previous sanction of the competent authority. The section

provides that “no Court shall take cognizance of an offence punishable
S.B.Criminal Revision Petition No.678/08
Ranchhoda Ram v. The State & Likhamaram

5

under Sections 7, 10, 11, 13 and 15 alleged to have been committed by a

public servant except with the previous sanction.” Thus, prior to taking

cognizance, sanction is a must. In that view also and particularly when

final report is submitted, ( and accepted by Court) seems no illegality in

order impugned.

Coming to question of forwarding the papers for prosecution

sanction, it will seem that learned Judge elaborately dealing with the

matter and on alleged facts and reasons assigned by the investigating

agency, has accepted the final report. In that view of the matter, learned

trial Judge committed no error in refusing to direct investigating agency

for obtaining sanction.

In above view of the matter, the petition deserves to be rejected.

However, it is made clear that petitioner is not precluded from taking or

initiating any other proceeding per law.

Accordingly, the petition is rejected. However, the petitioner, if he

so desires and feels necessity, can approach the department.

(C. M. TOTLA), J.

scd