High Court Jharkhand High Court

Churaman Das Bhadani vs State Of Jharkhand & Anr on 20 September, 2008

Jharkhand High Court
Churaman Das Bhadani vs State Of Jharkhand & Anr on 20 September, 2008
                     IN THE HIGH COURT OF JHARKHAND, RANCHI
                                 Cr.M.P No.     1309     OF 2004


        Churaman Das Bhandani                                         Petitioner
                                          Versus
        1.The State of Jharkhand
        2.Jagarnath Prasad
        3.Mukesh Prasad                                               Opp. Parties
                                             -------
        CORAM                      HON'BLE THE CHIEF JUSTICE

        For the Appellant/Petitioner                     Mr.Ramawatar Sharma

        For the Respondent/Opp. Party                    APP

                                              --------

6. 20.9.2008

This criminal miscellaneous petition has been filed by the petitioner

under section 482 Cr.P.C, assailing the order dated 12.5.2003 passed by the

Judicial Magistrate, 1st Class, Giridih, in T.R. No. 414/2003, by which the

application filed by the complainant-petitioner before the Magistrate was rejected.

2. The circumstance giving rise to this application is slightly unusual

and peculiar as it appears that the petitioner initially had lodged a complaint

against the respondents alleging that he had advanced a sum of Rs.15,000/- for

supply of a feature film titled as “Parayadhan”, but the copy of the film was not

supplied to the petitioner in spite of the fact that he had paid Rs.15,000/- to them.

He, therefore, filed a compliant petition before the Magistrate for registering the

complaint. The complaint was, in fact, registered under section 406, 420 and 120B

I.P.C.

2. The accused-opp. Parties filed an application before this Court which

was registered as Cr. Misc. No.1000/2000R and the same was heard by a learned

Single Judge of this Court. The said Cr.Misc. application was finally disposed of by

the order dated 13.7.2000, whereby the learned Single Judge was pleased to

direct that if the petitioners, i.e. accused opp. parites herein, pay the amount

involved in the proceeding, then the order taking cognizance will stand quashed.

The accused opp.parties deposited a sum of Rs.15,000/- with the Judicial

Magistrate, 1st Class, Giridih, where the case for cognizance was pending and the
2

amount is still lying with the aforesaid court, as stated by the counsel for the

petitioner.

The petitioner-complainant, however, was aggrieved of the fact that

the amount deposited by the accused-opp.parties was only Rs.15,000/-, whereas

the accused opp.parties should have deposited a sum of Rs.47,285.75 as the

Settlement Board had an occasion to adjudicate the dispute as to how much

amount was payable by the accused opp.parties to the petitioner. The said

application was rejected by the Judicial Magistrate, vide order dated 12.5.2003,

and hence, the petitioner filed the instant Cr.Misc. petition for quashing the order

dated 12.5.2003, which is the order under challenge in this application.

3. Assailing the impugned order, counsel for the petitioner submitted

that as the accused opp.parties have failed to deposit the amount determined by

the Settlement Board, the case, which had been lodged by the petitioner under

section 406, 420 and 120B I.P.C, ought not to have been quashed by the

Magistrate. It was further submitted that if at all the order passed by the High Court

was fit to be complied, then the amount determined by the Settlement Board

amounting to Rs.47,285.75 ought to have been paid by the accused opp.parties to

the petitioner.

4. Having heard the counsel for the petitioner at some length and on

perusal of the impugned order passed by the Judicial Magistrate as also the order

passed by the learned Single Judge, who had permitted the order of cognizance to

be quashed after the payment of the amount involved in the proceeding was

made, it would appear that the petitioner did not challenge the order passed by the

learned Single Judge before any Court earlier including the Supreme Court

contending that the order passed by the learned Single Judge was not fit to be

complied as the case lodged against the accused opp.parties could not have been

quashed even after the payment of Rs.15,000/-, which was the amount

involved in the proceeding. The petitioner had clearly acquiesced with the order

passed by the learned Single Judge to the effect that if the amount involved was

paid by the accused opp.parties to the complainant-petitioner, the case lodged
3

against the accused opp.parties should have been quashed. In fact, the petitioner,

after passing of the order by the learned Single Judge, had filed an application

before the Judicial Magistrate only for a direction that the amount determined by

the Settlement Board should have been paid to him and not merely the amount

which had been advanced by him to the accused opp.parties. If at all the petitioner

was aggrieved of the fact that the payment of Rs.15,000/- (which was the actual

amount advanced by him to the accused opp.parties, to him) by them as per the

order of the learned Single Judge was insufficient and the same should have

been paid as per the order of the Settlement Board, then he was obviously at

liberty to assail the order of the learned Single Judge before a higher forum by

way of an appeal, demanding that the amount determined by the Settlement Board

was required to be paid to him and the case lodged by him against the accused

opp.parties was fit to be proceeded in the event of its non-payment and should not

have been quashed by the learned Single Judge by passing a conditional order.

But the petitioner never challenged the order of the learned Single Judge and

thereafter filed an application before the Magistrate that the cognizance should not

have been quashed. Once the learned Single Judge rightly or wrongly passed the

order that the order taking cognizance shall stand quashed, in case the amount of

Rs.15,000/- involved in the proceeding was paid by the accused opp.parties, it

does not lie within his legal domain to challenge the same now by assailing the

order passed by the Magistrate. The counsel for the petitioner is clearly missing

that the Magistrate had merely complied the order passed by the learned Single

Judge and if, according to the petitioner, the amount to be paid to him should have

been higher as per the order of the Settlement Board than the one paid by the

accused opp.parties, he should have at least sought clarification from the learned

Single Judge in the earlier matter praying that the amount to be paid by the

respondents should be higher than the amount specified by the learned Single

Judge.

Thus, the petitioner has failed to make out a case for assailing the

order passed by the Magistrate refusing to review the order of cognizance which
4

would have resulted in overriding the order of the learned Single Judge quashing

the order of cognizance. This application, under the circumstance, has no merit

and is dismissed at the admission stage itself.

(Gyan Sudha Misra, C.J)
dey