Bombay High Court High Court

Aniruddha vs Unknown on 21 November, 2009

Bombay High Court
Aniruddha vs Unknown on 21 November, 2009
Bench: S. S. Shinde
                                             1

         IN THE HIGH COURT OF JUDICATURE AT BOMBAY,
                   NAGPUR BENCH, NAGPUR




                                                                                       
                 Criminal Application No. 2219 of 2008




                                                               
    Aniruddha s/o Ganesh Pathak,
    aged about 36 years,
    Occupation - Advocate,
    R/o Jathar Peth, Akola                                  .. APPLICANT




                                                              
              .. Versus ..

    1. State of Maharashtra,
       through its Police Station Officer,




                                                
       Police Station Civil Lines,
       Akola.                
    2. State of Maharashtra,
       through its Police Station Officer,
                            
       Police Station Ramdaspeth,
       Akola.

    3. Law Secretary,
       Law & Judiciary Department,
      

       Maharashtra State, Mantralaya,,
       Mumbai.
   



    4. The Registrar General,
       High Court of Judicature at Bombay,
       Bombay High Court, Mumbai.       .. NON-APPLICANTS





    -------------------------------------------------------------------------------------
    Mr. S.V. Sirpurkar, Advocate for the applicant,
    Mr. S.S. Doifode, APP for the non-applicants 1 to 3,
    None for non-applicant No.4





                                    CORAM:- S. S. SHINDE, J.

    DATE OF RESERVING THE JUDGMENT: 18-11-2009
    DATE OF PRONOUNCING THE JUDGMENT : 21-11-2009




                                                               ::: Downloaded on - 09/06/2013 15:20:11 :::
                                   2

    JUDGMENT

1. This application is filed with prayer to quash the F.I.R.

dated 15-5-2008 lodged with non-applicant No.1 vide Crime

No.229/2008 for the offence punishable under Sections 353,

186, 294 and 506 along with Chapter Proceeding No.130/08

under Sections 107 and 116 (3) of Cr.P.C. and so also the

Chargesheet No. 280/2009 pending before the Judicial

Magistrate First Class, Court No.1, Akola arising out of Crime

No.229/2008.

2. Background facts of the case as disclosed in the

application are as under :-

The applicant is permanent resident of Akola(State of

Maharashtra). The applicant is a Bachelor of Technology

from Shivaji College, Akola. The applicant after completing

his graduation, has further taken his Law Degree and has

started practice at District Court, Akola in September, 2004

and since then is actively practicing before the District

Court, Akola and the High Court. The applicant has also

cleared the examination conducted by the M.P.S.C. for the

post of Civil Judge (Junior Division) and Judicial Magistrate

::: Downloaded on – 09/06/2013 15:20:11 :::
3

(First Class) in the year 2008. The applicant also appeared

for interview on 31st April, 2008 and has been selected for

the post of Civil Judge ( Junior Division) and Judicial

Magistrate (First Class) on 7th May, 2008.

3. The applicant’s father namely, Shri Ganesh Pathak

was a District Government Pleader in Akola for about ten

years. A report was lodged against him on 12th February,

2008, by one Ruby @ Urvashi Rajendra Thada, on the basis

of which offence under Sections 120(B), 376, 363, 365, 342,

307, 323, 506 r/w Section 34 of the Indian Penal Code was

registered against the father of the applicant. The father of

the applicant had, therefore, moved the Hon’ble High Court

for anticipatory bail, which was rejected and had further

moved the Hon’ble Apex Court for anticipatory bail. The

father of the applicant was pursuing all the remedies

available to him under the law.

4. It is the case of the applicant that while the process

was going on, the father of the applicant was pursuing his

remedies, the C.I.D. Officials were inquiring from the

::: Downloaded on – 09/06/2013 15:20:11 :::
4

applicant and his family members about whereabouts of

Ganesh Pathak though they did not have any knowledge.

The said C.I.D. Officials probably wanted to take Ganesh

Pathak in their custody and Ganesh Pathak at that point of

time was not protected by the orders of the Court. The said

C.I.D. Officials earlier to 3-5-2008 had visited and enquired

from the applicant and his family members which consists of

his sister and mother, however, since they did not have any

information, accordingly they had told the same to the

officials. In spite of this on 2nd May, 2008, the complainant in

the above crime namely, Sunita Meshram, A.P.I. visited the

house of the applicant at night time and enquired from the

sister of the applicant and was pressurizing the sister of the

applicant for about two hours. That on 3rd May, 2008 she

came again at 12-30 in the afternoon and enquired about

the mother of the applicant. She further told that she

wanted to investigate in respect of the offence under Section

376 of the Indian Penal Code registered against Ganesh

Pathak. The applicant and his sister namely, Vaidehi Sachin

Ahirrao informed the said Sunita Meshram that their mother

is not in the house and has gone to the temple. In spite of

::: Downloaded on – 09/06/2013 15:20:11 :::
5

telling so, she entered in the house and went up to the

kitchen and to the bedroom without there being any written

permission for doing so. The applicant had, therefore,

registered his mild protest against the same, to which she

reacted threatening the applicant to implicate him in a false

case. The applicant, therefore, had immediately reported

the matter to the Human Rights Commission by sending a

telegram on 3-5-2008. Perusal of the telegram would show

that the applicant has raised his apprehension before the

Human Rights Commission that he would be falsely

implicated in the offence since he objected to the arbitrary

behaviour of the said A.P.I. Sunita Meshram. To the utter

surprise and dismay of the applicant, the apprehension of

the applicant came true on 15-5-2008 i.e. subsequent to

twelve days after the incident F.I.R. came to be lodged.

5. It is the case of the applicant that his selection to Civil

Judge (Junior Division) and Judicial Magistrate (First Class)

conveyed to the applicant on 7th May, 2008. According to

the applicant, the false report is lodged by the office with

vengeance against the applicant and same was registered as

::: Downloaded on – 09/06/2013 15:20:11 :::
6

0/08. The said crime was subsequently transferred to Civil

Line Police Station, Akola and offence under Sections 353,

186, 294 and 506 along with Chapter Proceeding No.130/08

under Sections 107 and 116(3) of the Criminal Procedure

Code came to be registered against the applicant on

15-5-2008. The applicant did not even has knowledge of

these developments.

6.

The applicant was called to the Police Station on

15-5-2008 in the evening at 8.30 p.m. The applicant went to

the Police Station thinking that his police verification report

must have come from the M.P.S.C., and hence for inquiry, he

might have been called. However, to the utter surprise and

dismay of the applicant, the applicant was taken into

custody and subsequently released on bail on the next day.

Therefore, the applicant filed this application for quashing

the said F.I.R. on 19th June, 2008. Mean time the

chargesheet came to be filed, therefore, applicant amended

the application with leave of the Court and even prayed for

quashing the chargesheet No.280/2009.

::: Downloaded on – 09/06/2013 15:20:11 :::
7

7. The learned Counsel appearing for the applicant

submitted that, though the alleged incident took place on 3rd

May, 2008, the F.I.R. came to be lodged on 15th May, 2008.

According to the learned Counsel, there is an inordinate

delay in filing the F.I.R. and on this ground alone the F.I.R.

and further proceedings based upon F.I.R. including

chargesheet is required to be quashed and set aside. The

learned Counsel further submitted that, since the applicant

protested against the complainant and told the complainant

that in case complainant visits again and again to the house

of the applicant without any written permission of the

superior, he will report this matter to the Human Rights

Commission and accordingly the applicant on 3rd May, 2008

itself sent telegram to the State Human Rights Commission.

Since complainant was annoyed as the applicant sent

telegram to the State Human Rights Commission with

vengeance registered the F.I.R. on 15-5-2008. According to

the leaned Counsel, if the alleged incident was taken place

on 3-5-2008, there was no reason for the complainant, who

is responsible Police Officer to file F.I.R. after twelve days i.e.

on 15-5-2008.

::: Downloaded on – 09/06/2013 15:20:11 :::
8

8. The learned Counsel further submitted that the

complainant, who is A.P.I. In the Police Force has visited the

house without holding any valid document to enter into the

house of the applicant and therefore, the applicant did ask

the complainant about written permission or search warrant

issued by the department or the superior officer for entering

in the house of the applicant and further search of the

house. The learned Counsel appearing for the applicant

further submitted that the complainant when entered in the

house and went inside the kitchen and bedrooms in the

house and therefore, the applicant protested against

behaviour of the officer to enter in the house and make

search without holding any written permission to do so.

9. The learned Counsel invited my attention to the

reported judgment of the Hon’ble Apex Court in case of

State of Haryana and others .vs. Bhajan Lal reported

in AIR 1992 SC 604 and submitted that, where the

allegation made in the First Information Report or the

complaint, even if they are taken at their face value and

accepted in their entirety do not prima-facie constitute any

::: Downloaded on – 09/06/2013 15:20:11 :::
9

offence or make out a case against the accused, in that case

such F.I.R. needs to be quashed and any further proceedings

based upon such F.I.R. needs to be quashed. The learned

Counsel invited my attention to paragraph 108 of the

judgment cited Supra and submitted that in the instant case

even if the allegations made in the F.I.R. if they are taken at

their face value and accepted in their entirety do not prima

facie constitute any offence under Sections 294, 353 and

506 of the Indian Penal Code. Therefore, the leaned Counsel

submits that no further investigation or proceedings can be

continued, on the basis of F.I.R. lodged by the complainant.

10. The learned Counsel invited my attention to the

contents of the F.I.R. and submitted that to attract provisions

of Section 294 of the Indian Penal Code, the necessary

ingredients are that if there is any obscene act in any public

place and if anybody sung, recited or uttered any obscene

song or word in or near any public place, then only the

provisions of Section 294 are attracted. According to the

learned Counsel, the applicant has not uttered any obscene

words or song. According to the learned Counsel, it is

::: Downloaded on – 09/06/2013 15:20:11 :::
10

undisputed position that, the place of incident is house of

the applicant. Therefore, the learned Counsel submits that

to attract provisions of Section 294 if there is any obscene

act in any public place, then only the provisions of said

section are attracted.

11. The learned Counsel further submitted that so far

provisions of Section 353 of the Indian Penal Code is

concerned, to attract said section there should be assault or

criminal force to deter public servant from discharging

his/her duty. In the instant case on reading F.I.R. there is

nothing to indicate that there was assault or use of criminal

force by the applicant to deter the complainant from

discharging her duty.

12. The learned Counsel further submitted that to attract

the provisions of Section 506 of the Indian Penal Code, there

should be criminal intimidation and on plain reading of the

complaint there is no such criminal intimidation. The

learned Counsel invited my attention to Section 503 to

explain “criminal intimidation”. The learned Counsel further

::: Downloaded on – 09/06/2013 15:20:11 :::
11

submitted that the applicant has not threatened the

complainant with any injury to her person, reputation or

property. Therefore, the learned Counsel would submit that

provisions under Section 506 of the Indian Penal code are

not attracted in case of the applicant.

13. The learned Counsel further submitted that the

provisions of Section 186 cannot be invoked without

permission of the Magistrate and no further investigation can

be proceeded without permission. The learned Counsel

invited my attention to the provisions of Section 156 of

Cr.P.C. and contended that unless specific permission is

taken from the Magistrate to investigate alleged offence

under Section 186 of the Indian Penal Code no further

investigation or proceeding can go on. The learned Counsel

invited my attention to Section 100 of Cr.P.C. and submitted

that if any officer wants to visit the house or to take search

of the house, the concerned officer has to come with

necessary warrant for search and in the instant case the

complainant admittedly did not carry any written permission

or search warrant of the house of the applicant. Therefore,

::: Downloaded on – 09/06/2013 15:20:11 :::
12

the learned Counsel submits that any further investigation of

the crime alleged and further proceedings based upon the

said complaint filed by the complainant would be abuse of

process of law and abuse of process of Court and therefore,

this is a fit case in which this Court may exercise jurisdiction

under Section 482 of Cr.P.C. to quash the F.I.R. and

proceedings based thereon.

14.

The learned APP invited my attention to the affidavit in

reply filed on behalf of the non-applicant. The learned APP

submitted that the chargesheet is already filed in the matter

and therefore, this Court may not entertain this application

under Section 482 of the Criminal Procedure Code. The

learned APP further submitted that on plain reading of F.I.R.

the offence is made out under Sections 186, 294, 353 and

506 of the Indian Penal Code and rightly F.I.R. is lodged

against the applicant and after investigation chargesheet is

filed and therefore, this Court may not interfere at this stage.

The learned APP further submitted that though the alleged

incident took place on 3rd May, 2008 for filing the complaint,

necessary permission was sought by the Higher Officer and

::: Downloaded on – 09/06/2013 15:20:11 :::
13

after receiving the permission which was granted on 8th May,

2008 the F.I.R. came to be lodged on 15th May, 2008.

Therefore, the leaned APP submits that there is no delay in

lodging the complaint. The learned APP invited my attention

to the statement of the sister of the applicant and submitted

that, the sister of the applicant has stated that incident in

question had taken place and the applicant herein had

exchanged words with the complainant and therefore, when

sister of the applicant admits about commission of alleged

offence, in that case the further proceedings based upon the

F.I.R. needs to be proceeded. Therefore, the learned APP

submits that this application may be rejected.

15. I have heard the learned Counsel appearing for the

applicant at great length. I have also perused the contents

of the application, annexures thereto and reply filed on

behalf of the complainant.

16. This Court heard this application on 1st July, 2008 for

admission. While this Court granting Rule passed following

order-

::: Downloaded on – 09/06/2013 15:20:11 :::
14

            "I have perused the complaint.                 The
            incident took place on 03-05-2008 and the




                                                                           
            First    Information   Report   came      to    be




                                                   

registered on 15-05-2008 i.e. after delay of
12 days. After perusal of the complaint,
prima facie I am of the opinion that the

complaint does not make out any offence
under Sections 353, 294 and 506 of the
I.P.C. So far as offence under Section 186

is concerned, the same is non-cognizable
and bailable.

In that view of the matter, RULE
interim relief in terms of prayer clause

(ii).”

17. Today the matter is taken up for final hearing. At this

juncture, it would be relevant to refer to paragraph 108 in

case of State of Haryana and others .vs. Bhajan Lal

cited Supra.

Paragraph 108 of said judgment reads thus :-

“1. Where the allegations made in the
First Information Report or the complaint,

even if they are taken at their face value
and accepted in their entirety do not prima
facie constitute any offence or make out a
case against the accused.

::: Downloaded on – 09/06/2013 15:20:11 :::
15

2. —————————————————

3. Where the uncontroverted

allegations made in the F.I.R. or complaint
and the evidence collected in support of
the same do not disclose the commission

of any offence and make out a case
against the accused.

4. Where, the allegations in the F.I.R. do
not constitute a cognizable offence but

constitute only a non-cognizable offence,
no investigation is permitted by a police

officer without an order of a Magistrate as
contemplated under Section 155(2) of the
Code.

5. ————————————————–

6. ————————————————–

7. Where a criminal proceeding is
manifestly attended with mala fide and/or
where the proceeding is maliciously
instituted with an ulterior motive for

wreaking vengeance on the accused and
with a view to spite him due to private and
personal grudge.”

::: Downloaded on – 09/06/2013 15:20:11 :::
16

18. At this juncture, it would also be relevant to refer the

relevant portion of the F.I.R. from true translated copy placed

on record by the applicant, which reads that ;

“On the above mentioned subject I, the
applicant submit the report that under

orders of the Special Inspector General of
Police, Amravati Region I having gone for
making investigation into Crime No.16/2009

under Sections 376, 366, 307 of Indian
Penal Code read with sections 3,4,5,6 of the

Prohibition of Human Trafficking Act being
at Akola today at about 11.30 to 12.40

hours in the morning under oral orders of
the Police Superintendent, National Police
Security Force, Camp, Akola I had gone for

making enquiry/ investigation with the
accused by name Advocate Ganesh Pathak

for making enquiry with the wife of
Advocate Ganesh Pathak by name Sou.

Suhasini Pathak to their house. Having
knocked the door of the house son of
Ganesh Pathak came out and said to me,
‘who are you ?’ Thereupon I told that I am

A.P.I. Sunita Meshram and I have come from
C.I.D. Office. Even though I showed my
Identity Card to him, he said, ‘who are you
and why have you come here ?’ ‘Who is

::: Downloaded on – 09/06/2013 15:20:11 :::
17

your C.P., give me his number, I will talk to
him’ and shouting loudly like this he came

on my person and uttered a filthy language.

Thereupon I told him that I have come here
on Government duty and I have to make
some enquiries with your mother.

Thereupon he said that he was not going to
allow me to make enquiry with his mother.
You do whatever you have to do, tell your

C.P. and go immediately from here or I will
see you. At that time lady police constable

Anita Buckle No.1767 was with me.
Thereafter Ms. Vaidehi Ahirrao came there.

She told Aniruddha not to create any
obstruction and allow to meet his mother,
even then he did not allow to meet Mrs.

Pathak. Aniruddha Pathak threatened me
that he will see all of us. I shall make a

complaint against all of your officers with
the Human Rights Commission. I having

gone to the house of Pathak on my
Government duty, Aniruddha Pathak
created obstruction in my work and
misbehaved with me by giving filthy

abuses.”

19. The first point which is required to be considered in the

present application is inordinate delay in filing the F.I.R. It is

::: Downloaded on – 09/06/2013 15:20:11 :::
18

admitted position that the alleged incident took place on 3rd

May, 2008 at about 12.00 noon. It is also admitted position

that, on 3rd May, 2008 when the complainant entered in the

house of the applicant, she was not holding any written

permission or warrant for making entry in the house or for

further search of the house. The F.I.R. discloses that the

complainant went for making inquiry/investigation with the

accused by name Advocate Ganesh Pathak and his wife Sou.

Suhasini Pathak at their house on oral directions of superior

officer. Therefore, it follows from the contents of the F.I.R.

that the visit of the complainant on 3rd May, 2008 to the

house of the applicant for enquiry/ investigation or search,

as the case may be, was not with written permission from

the department or superior officers. Therefore, admittedly

the complainant was not holding with her either written

permission or warrant for search of the house of the

applicant and rightly applicant questioned the authority of

the complainant and permission to enter house and take

further search by the complainant.

20. On perusal of the reply filed by the non-applicant, it is

::: Downloaded on – 09/06/2013 15:20:11 :::
19

stated in the said reply that “A.P.I. Sunita Meshram informed

by the application to the Superintendent of Police, State

C.I.D., Akola on 3rd May, 2008 about the incident. The

Superintendent of Police, State C.I.D., Akola has referred the

matter to the Superintendent of Police, Akola on 8th May,

2008 and thereafter Superintendent of Police, Akola given

letter to the Police Station, Ramdaspeth, Akola for registering

the offence against the applicant on 8th May, 2008.

Accordingly, F.I.R. was came to be registered against the

applicant on 15-5-2008.”

21. Mere reading of portion extracted here in above from

the affidavit in reply would clearly demonstrate that, the

complaint/F.I.R. which came to be filed by the complainant

was after thought. Though the alleged incident took place

on 3rd May, 2008, the F.I.R. is lodged after twelve days i.e. on

15-5-2008. It is not expected from the vigilant Police Officer

to make inordinate delay of lodging the F.I.R. The delay of

twelve days in filing F.I.R. speaks voluminous and strengthen

the contention of the applicant that, the alleged F.I.R. has

been lodged only with vengeance to counter the telegram

::: Downloaded on – 09/06/2013 15:20:11 :::
20

dated 3rd May, 2008 sent by the applicant to State Human

Rights Commission. The applicant protested about the illegal

entry of the complainant in the house of the applicant and

further behaviour to visit kitchen and bedrooms. The

inordinate delay in filing F.I.R. can be one of the ground to

quash F.I.R. and further proceedings. In the instant case, it

cannot be forgotten that the complainant himself is Police

Officer and well aware about the provisions of law and more

particularly, Criminal Procedure Code and therefore, in the

instant case, it can be safely concluded that the delay of

twelve days in filing F.I.R. speaks voluminous and said F.I.R.

is lodged after thought since applicant protested against the

complainant by sending telegram to the State Human Rights

Commission on the date of incident i.e. on 3rd May, 2008

itself.

22. Though the learned APP has relied on the statement of

the sister of the applicant, said statement is to the extent

that the complainant came to the house of the applicant and

started enquiry and upon such enquiry/investigation, the

applicant exchanged words with the complainant and shown

::: Downloaded on – 09/06/2013 15:20:11 :::
21

mild protest. That necessarily does not mean that the

applicant had used filthy language or any criminal force.

The sister of the applicant in her statement had stated that,

the applicant did not use any filthy or abusive language.

23. I find considerable substance in the contention of the

learned Counsel for the applicant that since the applicant

told the complainant that her entry in the house is without

any written permission and therefore, illegal would be

reported to the Human Rights Commission. The applicant

protested against the behaviour of the complainant and to

that effect immediately telegram was sent to the State

Human Rights Commission on 3rd May, 2008 itself. On plain

reading of the F.I.R. it appears that, the maximum harsh

language which is used by the applicant is that, the

applicant would write to the State Human Rights

Commission about the entry by the complainant in the house

without written permission or search warrant. Therefore, on

plaint reading of the F.I.R, it appears that no any offence is

attracted as alleged in the complaint.

::: Downloaded on – 09/06/2013 15:20:11 :::
22

24. The learned Counsel for the applicant is rights in

contending that the alleged incident took place in the house

of the applicant, which is not the public place and no

obscene language used by the applicant so as to attract the

provisions of Section 294 of the Indian Penal Code. On

careful and plain reading of the F.I.R., it clearly appears to

me that no any obscene act has been committed by the

applicant that too at public place. The incident in question

admittedly even as per the version in the complaint took

place in the house of the applicant. The complaint discloses

that, the applicant/accused has used obscene language,

however, there is no mention in the F.I.R. what words and

sentences are used by the applicant in obscene language.

The general statement is made in the F.I.R. that the obscene

language is used by the applicant. The complaint further

discloses that the applicant misbehaved with the

complainant by using filthy language. On careful perusal of

the contents of the complaint, does not disclose that, the

applicant has used any criminal force or assaulted the

complainant so as to attract provisions of Section 353 of the

Indian Penal Code. The provisions of Section 353 of the

::: Downloaded on – 09/06/2013 15:20:11 :::
23

Indian Penal Code contemplates that, ‘assault or criminal

force to deter public servant from discharging of his duty’.

The plain reading of the said section would show that,

‘whoever assaults or uses criminal force to any person being

a public servant in the execution of his duty as such public

servant, or with intent to prevent or deter that person from

discharging his duty as such public servant, or in

consequence of anything done or attempted to be done by

such person in the lawful discharge of his duty as such public

servant, shall be punished with imprisonment of either

description for a term which may extend to two years, or

with fine, or with both.

25. On careful reading of F.I.R., there is no any assault or

criminal force used by the applicant to complainant and the

applicant did not interfere in discharging the public duty by

the complainant. The entry of the complainant in the house

of the applicant was admittedly without any written

permission or warrant. Even accordingly to the complainant,

there was oral permission and there was no any written

permission or any warrant so as to visit the house of the

::: Downloaded on – 09/06/2013 15:20:11 :::
24

applicant. It has come on record that even on earlier

occasions the complainant visited the house of the applicant

for same purpose for which again complainant visited the

house of the applicant on 3rd May, 2008. The complainant

visited the house of the applicant even on 2nd May, 2008. If

there are repeated attempts by the complainant to enter in

the house of the applicant that too without any written

permission or warrant, and further entry in bedroom and

kitchen would certainly amounts interference in the personal

liberty of the person. Though the complainant is officer

appointed by the State Government, unless there is written

permission or warrant for search of the house, no casual

attempts can be made by the officers to enter in the house

of the common citizens, thereby disturbing the personal life

and liberty of the person. Therefore, the applicant was

absolutely justified in questioning the authority of the

complainant to enter in the house without any written

permission or warrant.

26. On plain reading of provisions of Section 506, said

provisions does contemplate criminal intimidation. However,

::: Downloaded on – 09/06/2013 15:20:11 :::
25

on plain reading of the F.I.R. the provisions of said Section

506 are not attracted in the present case. There was no any

criminal intimidation by the applicant to the complainant.

27. So far provisions of Section 186 of the Indian Penal

Code are concerned, those can be invoked only with the

permission from the Magistrate, no police can take

cognizance of the said provisions and investigate on their

own. Admittedly

no permission has been taken for

investigation under said section by the Police Officer.

28. After careful reading of the affidavit in reply filed by

the complainant, it would show that the contents of the said

affidavit in reply are general in nature and do not answer the

averments in the application in detailed. No endeavour is

made in the affidavit in reply to show that the offences

alleged against the applicant are attracted on the strength of

contents of the complaint.

29. On careful reading of the F.I.R., I am of the considered

view that no offence is made out against the applicant. The

::: Downloaded on – 09/06/2013 15:20:11 :::
26

F.I.R. is lodged after twelve days and the F.I.R. can be

quashed on this ground alone. By any stretch of

imagination, it is not expected from the vigilant Police

Officer, to file F.I.R. belatedly after twelve days from the date

of incident. On careful reading of affidavit in reply, there is

no explanation for filing the F.I.R. on 15th May, 2008 though

the alleged incident took place on 3rd May, 2008. The

explanation given in affidavit in reply is eye wash and said

explanation is given just to cover up the case. Even if the

explanation in the affidavit in reply for delayed F.I.R. is taken

into consideration, admittedly the Higher Officer had given

permission to lodge the F.I.R. on 8th May, 2009. There is no

any reason to file the F.I.R. on 15th May, 2009. Secondly, the

applicant is absolutely rights in contending that, just to take

vengeance for filing report against the complainant with

State Human Rights Commission for her behaviour, the said

false complaint is lodged against the applicant. Thirdly, the

allegations in the F.I.R. and other material, even if taken at

their face value and accepted in their entirety do not prima

facie make out any offence or make out a case against the

applicant. It would not be out of place to mention that, the

::: Downloaded on – 09/06/2013 15:20:11 :::
27

applicant has passed the M.P.S.C. Examination for the post of

Civil Judge (Junior Division) & Judicial Magistrate (First Class)

and he is selected for the same. There was nothing wrong

on the part of the complainant to protest against the said

Police Officer i.e. complainant, who entered in the house of

the applicant without any written permission or warrant for

recording the statement or search of the house and rightly

the applicant has protested against the complainant by filing

report to the State Human Rights Commission. The officers

though appointed by the State Government, have no rights

to enter anybody’s house unless they hold written

permission or warrant, as the case may be, as required

under law. After all entering into anybody’s house without

holding written permission or warrant, if any, would be

interfering in the privacy and liberty of the person.

In the instant case, already officer visited the house of

the applicant even on 2nd May, 2008. Therefore, repeatedly

visiting the house that too without any permission or

warrant amounts to interference in the privacy or liberty of

the person. Therefore, in natural course the applicant

reacted to the entry of the complainant without any written

::: Downloaded on – 09/06/2013 15:20:11 :::
28

permission in the house of the applicant and protested

against the complainant and to that effect he also lodged

report with the Human Rights Commission on 3rd May, 2008

itself. On careful reading of the complaint, I do not find that

any offence is made out against the applicant.

30. While exercising powers under Article 226 and Section

482 of Cr.P.C. this Court is guided by the observations in para

108 of the reported judgment in case of State of Haryana

and others .vs. Bhajan Lal cited Supra. Therefore, for the

discussion herein above, any further investigation or

proceedings based upon the chargesheet filed by the

prosecution, would be abuse of process of Court. No

purpose would be served by continuing such proceedings

based upon the chargesheet filed by the State. Therefore,

the application succeeds and same is allowed in terms of

prayer clause (i).

In the result, F.I.R. dated 15-5-2008 lodged with non-

applicant No.1 vide Crime No.229/2008 for the offence

punishable under Sections 353, 186, 294 and 506 along with

Chapter Proceeding No.130/08 under Sections 107 and

::: Downloaded on – 09/06/2013 15:20:11 :::
29

116(3) of the Criminal Procedure Code, so also chargesheet

No.280/2009 is quashed and set aside.

The Rule is made absolute in above terms.

The application is allowed and disposed of.

Criminal miscellaneous applications, if any stand

disposed of in view of disposal of Criminal Application No.

2219/2008.

                       ig        JUDGE

    adgokar
                     
      
   






                                               ::: Downloaded on - 09/06/2013 15:20:11 :::