High Court Patna High Court

Basudeo Mahto vs State Of Bihar on 15 November, 2010

Patna High Court
Basudeo Mahto vs State Of Bihar on 15 November, 2010
Author: Rakesh Kumar
                        CRIMINAL MISCELLANEOUS No.21941 OF 2000

                   In the matter of an application under Section 482 of the Code of
                   Criminal Procedure
                                                -------------

BASUDEO MAHTO, Son of Siban Mahto, resident of Village-
Kamarthu, P.S. Karai, District-Nalanda — Petitioner
Versus
THE STATE OF BIHAR

————–

For the petitioner: S/Sri Rajendra Prasad, Sr.Advocate
Pramod Kumar &
Ritesh Kumar, Advocates
For the State: Smt. Indu Bala Pandey, A.P.P

———–

PRESENT

THE HON’BLE MR. JUSTICE RAKESH KUMAR

Rakesh Kumar, J. The sole petitioner, while invoking inherent jurisdiction of this

Court under Section 482 of the Code of Criminal Procedure, has prayed

for quashing of an order dated 1.5.2000 passed by the learned Addl.

Chief Judicial Magistrate, Hilsa, whereby he has taken cognizance of

offences under Sections 302,120B/34 of the Indian Penal Code in Hilsa

P.S. Case No.58 of 1999 on the basis of supplementary chargesheet

submitted by the police.

2. Short fact of the case is that the petitioner was made one of the

accused along with three other accused persons in Hilsa P.S. Case No.58

of 1999 on an allegation of murdering younger brother of the informant.

Since in the present case, the question, which has been raised by the

learned counsel for the petitioner, that after submission of chargesheet

and exoneration of the petitioner by the Officer Incharge without

collecting any material further chargesheet is not permissible, the order

of cognizance is bad, it is not necessary to give detail of the allegation
2

levelled against the petitioner. In the case, initially the petitioner along

with three other accused persons was named as accused in the F.I.R.

Since the petitioner was named accused in the F.I.R. , he was taken in

custody during the investigation of the case. Subsequently, the police

after collecting materials and completing the investigation submitted

chargesheet vide Chargesheet No.45 of 1999 on 11.6.1999 against three

accused persons and the petitioner was recommended for his discharge

and in the chargesheet it was also requested for issuance of release order

in favour of the petitioner. After submission of chargesheet, learned

Magistrate took cognizance of offences in respect of three other accused

persons, who were forwarded by the police. So far the petitioner is

concerned, as per recommendation of the police, learned Magistrate,

while discharging, directed for issuance of release order vide its order

dated 14.6.1999. After the petitioner was released, a supplementary

chargesheet vide Chargesheet No.111 of 1999 on 29.12.1999 against the

petitioner was filed. After submission of supplementary chargesheet ,

the learned Magistrate vide its order dated 1.5.2000 took cognizance of

offences and summoned the petitioner to face trial.

3. Aggrieved with the order of cognizance dated 1.5.2000 passed

by the learned Addl.Chief Judicial Magistrate, Hilsa, the petitioner

approached this Court by filing the present petition. In view of the

Judgment cited by learned counsel for the petitioner, reported in 1994

(2) PLJR 96( Jamuna Pathak Vs. The State of Bihar and another), this

case was admitted for hearing vide its order dated 15.2.2002. While

admitting, it was directed that during the pendency of this application,

operation of the order dated 1.5.2000 passed by the Additional Chief
3

Judicial Magistrate, in Hilsa P.S. Case No.58/99, was directed to remain

stayed. It was clarified that the order of stay may not be construed to

mean that further proceeding in respect of other accused persons has

been stayed. However, at the time of hearing of this petition, Sri

Rajendra Prasad, learned Senior Counsel appearing on behalf of the

petitioner informs the Court that the trial in respect of three other

accused persons is still continuing.

4. While challenging the impugned order, Sri Rajendra Prasad,

learned Senior Counsel for the petitioner has submitted that firstly, on

the basis of materials collected during the investigation the petitioner

was exonerated and final form in respect of petitioner was submitted by

the police. However, three other accused persons were forwarded to face

trial. After submission of the chargesheet/ final report, learned

Magistrate, while discharging the petitioner, directed for issuance of

release order, since the petitioner was already in custody and thereafter

the petitioner was discharged and released from the custody.

Subsequently, without collecting any material it appears that only on

the direction of Senior Officer, supplementary chargesheet was

submitted against the petitioner. It was submitted that under the

provision of Section 173 of the Code of Criminal Procedure without

collecting further material supplementary chargesheet was not

permissible and on the basis of such chargesheet , the learned

Magistrate was not required to take cognizance of the offences and

accordingly, the order of cognizance is liable to be set aside. Learned

Senior Counsel for the petitioner at the time of hearing has heavily relied

on a Division Bench Judgment of this Court, reported in 1994 (2) PLJR
4

96 (Jamuna Pathak Vs.State of Bihar & Anr.). In the said case also, after

submission of chargesheet without conducting any further investigation

or collecting any further materials, supplementary chargesheet was

submitted and on the basis of said supplementary chargesheet ,

cognizance order was passed. Accordingly, this Court was of the

opinion that in the eye of law, such supplementary chargesheet was not

the supplementary chargesheet in the eye of law and on the basis of such

chargesheet, cognizance order was not sustainable and the same was set

aside.

5. In the present case, earlier case diary was called for, which

has been received. On perusal of the case diary, Smt. Indu Bala Pandey ,

learned Addl.Public Prosecutor appearing on behalf of the State

candidly accepts that during the further investigation, no new material

was collected. However, supplementary chargesheet was submitted. It

was submitted by Smt. Pandey, learned Addl.Public Prosecutor that

even prior to submission of first chargesheet sufficient materials were

collected against the petitioner showing his involvement. However, she

does not dispute that during further investigation no new material was

collected and without any new material supplementary chargesheet was

submitted. In view of admitted position that without collecting any

further material , supplementary chargesheet was submitted in the

present case against the petitioner, the Court has got no option but to

quash the order of cognizance dated 1.5.2000, which has been passed on

the basis of supplementary chargesheet No.111 of 1999. However, it is

made clear that if during the trial, sufficient material is brought on

record, it will be open for the trial court to proceed with the case in
5

accordance with the provision contained in Section 319 of the Code of

Criminal Procedure.

6. With above observation and direction, the order of cognizance

dated 1.5.2000 in Hilsa P.S. Case No.58 of 1999 passed by learned

Addl. Chief Judicial Magistrate, Hilsa is hereby set aside and the

petition stands allowed.

( Rakesh Kumar, J.)

Patna High Court,Patna
Dated : the 15th November,2010
Nawal Kishore Singh/ N.A.F.R.