High Court Patna High Court - Orders

Sardar Swarn Singh Bagga vs The State Of Bihar on 2 February, 2011

Patna High Court – Orders
Sardar Swarn Singh Bagga vs The State Of Bihar on 2 February, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr. Misc. No.1992 of 2009
      SARDAR SWARN SINGH BAGGA, FATHER'S NAME - LATE LAL
      SINGH BAGGA, RESIDENT OF MOHALLA - CHITKOHARA BAZAR,
      PANJABI COLONY, P.S - GARDANIBAGH, DISTRICT - PATNA.
                                                     ................ PETITIONER.
                                  Versus
      1. THE STATE OF BIHAR.
      2. KEDAR CHOUDHARY, RESIDENT OF MOHALLA - CHITKOHARA
         BAZAR, PANJABI COLONY, P.S. - GARDANIBAGH, DISTRICT
         - PATNA.                                 ............... OPP. PARTIES.
                                -----------

07/ 02.02.2011 This is a petition for quashing the order dated

20.11.2000 passed by the C.J.M, Patna in Complaint Case No.

218 (C) of 2000 by which summon has been ordered to be

issued against accused person after taking cognizance for

offence under Sections 354, 323 and 380 of the Indian Penal

Code.

2. The prosecution case as alleged therein that

while the complainant was sitting in her house then the

accused persons six in numbers as mentioned in the complaint

petition have entered into the house breaking open the door

and the accused Sardar Swarn Singh Bagga tried to untie her

Saree and his three sons thrown her on the Chauki and tried to

rape her. On Halla the daughter-in-law, Punam Rani came out

and seeing her in half naked stage make a Halla then Sardar

Swarn Singh Bagga and his son flee away with gas cylinder,
2

wrist watch and golden chain. The motive for the occurrence

is alleged that a Title Suit bearing Title Suit No. 156 of 1993

is going on in the court of Sub-Judge XV, along with the elder

brother of the complainant and Sardar Khajan Singh with

regard to the house which is the place of occurrence and it is

alleged that Sardar Khajan Singh had send the accused

persons to vacate the land and Sardar Swarn Singh Bagga and

his sons used to file cases without reason and it is alleged that

it was threatened to vacate the house within twenty four hours

else they will be killed.

3. On the complaint petition the complainant

was examined on oath and after considering the solemn

affirmation of the complainant and the statement of witnesses,

the cognizance has been taken.

4. Learned counsel for the petitioner, however,

contended that no offence is made out. It has further been

contended that the allegations made against the petitioner is

absurd and improbable which is repugnant to normal common

sense when the complainant itself a lady of more than 60

years old and the petitioner who is main accused along with

his three sons commit rape and further contended that the

allegation has been made to spit vengeance as a civil dispute
3

is going on between the complainant and a co-accused Sardar

Khajan Singh which is also an accused but not the petitioner

and has prayed that the condition 5 and 7 of the decision

reported in 1992 SC 604 (State of Haryana & Ors. Vs. Bhajan

Lal & Ors.) is attracted and hence the order issuing process

appears to have been passed without due application of mind

by the Magistrate and hence requires to be quashed and has

placed reliance upon decision reported in 2009 (1) CCSC 196

(Eicher Tractor Ltd. Vs. Harirar Singh) and 2007 (3) BLJ 333

(Vijay Kumar & Ors. Vs. State of Bihar).

5. Learned counsel for the State, however,

opposes the prayer on the ground that the allegations made

make out an offence it is the opinion of the Magistrate for

issuing process which shall prevail for issuing process.

6. However, taking into consideration the

position of law as settled by the Supreme Court in Bhajan

Lal’s case reported in 1992 SC 604 (Supra) which has laid

down 7 conditions for consideration for inquiry Section 482

of the Cr.P.C and out of the 7 conditions, condition no. 5 and

7 mentions that where the allegation is made in the FIR is so

absurd and inherently improbable on the basis of which no

prudent person can ever reach to a just conclusion that there is
4

sufficient ground for proceeding against the accused persons

and condition no. 7 mentions that where a criminal

proceeding is manifestly attended with mala fide or

proceeding is maliciously instituted with an ulterior motive

for wreck vengeance on the accused and with a view to spit

him due to private and personal grudge.

7. However, the petitioner is stated to be 70 years

old has been charged for committing an attempt of rape or to

outrage the modesty of a women aged 60 years along with his

son and the occurrence is alleged to have been done to oust

the complainant from the house which is the place of

occurrence for which a Title Suit is going on between the

complainant and co-accused Sardar Khajan Singh. Sardar

Swarn Singh Bagga, the petitioner is the next door neighbour

of Sardar Khajan Singh who had sent the accused persons to

vacate the house.

8. However, it is true that the allegation makes

out an offence and this Court in exercise of power under

Section 482 of the Cr.P.C has no jurisdiction to examine the

correctness or otherwise of the allegation and the

uncontroverted allegation make out a prima facie offence and

further the exercise of jurisdiction under Section 482 of the
5

Cr. P. C are requires to be exercised sparingly. However,

there is allegation of abuse and assault and outrage the

modesty and taking away the articles dishonestly and the

motive of the occurrence is threat to vacate the house and

however, when allegation makes out an offence and witness

support in enquiry to make out prima facie case then mala fide

of informant would be secondary importance cannot be the

basis of quashing.

9. The decision reported in 2009 (1) CCSC 196

(Supra) is for taking cognizance under Sections 420, 467 and

471 of the Indian Penal Code where the summons issued were

not served and warrant of arrest and process under Section 82

issued and hence is not applicable to the facts and

circumstances of the case. In case reported in 2007 (3) BLJ

333 (Supra) complaint lodged was sent for lodging FIR and

police submitted final form as case palpably false and

cognizance taken on protest-cum-complaint without

intelligent enquiry and hence not applicable to the fact and

circumstance of the case. However, at this stage this court

cannot take into consideration the defence of the accused,

hence, taking into consideration the facts and circumstances, I

do not find fit to interfere with the impugned order at this
6

state and hence the petition is dismissed.

Kundan                          (Gopal Prasad, J.)