Allahabad High Court High Court

Deepak Kumar Son Of Mishri Lal vs State Of U.P. on 12 December, 2006

Allahabad High Court
Deepak Kumar Son Of Mishri Lal vs State Of U.P. on 12 December, 2006
Equivalent citations: 2007 (1) AWC 895
Author: V K Verma
Bench: V K Verma


JUDGMENT

Vijay Kumar Verma, J.

1. Heard Sri Shravan Kumar Mishra, learned Counsel for the applicant and also perused the record.

2. From the record it transpires that the applicant, Deepak Kumar had lodged an F.I.R. at P.S. Khaga, where a case under Section 332, 353, 504, 506, I.P.C. was registered at case crime No. 90/2004 against Ashok Kumar Singh. After investigation final report was submitted in the said case on the basis of that final report, F.R. case No. 11/2005 State v. Deepak Kumar was registered in the Court of Judicial Magistrate, Khaga, District Fatehpur and notice was issued to the applicant to appear and file objections if any against the said final report. It appears that when the applicant did not appear in the Court below, non-bailable warrant has been issued against him by an order dated 10.11.2006 by Sri Prahlad Tandon, Judicial Magistrate, Khaga. This order has been challenged in this proceedings under Section 482/Cr. P.C. by the applicant.

3. It is submitted by the learned Counsel of the applicant that if the applicant was not coming to Court to file objections against the final report, then the Court below ought to have passed the order on the final report and there was no justification to issue non-bailable warrant against the applicant and since this has been done vide impugned order, hence, the said order being illegal should be quashed, as issuing of non-bailable warrant against the applicant is abuse of the process of court.

4. The learned A.G.A. also could not support the impugned order.

5. Having heard the learned Counsel for the parties, I find much force in the aforesaid submissions made by the learned Counsel for the applicant and I entirely agree with his contention that non-bailable warrant could not be issued against the applicant due to non-appearance in F.R. case No. 11/05.

6. On submission of the final report, notice is issued to the complainant or victim of the crime with a view to enable them to file objections, if any, against the final report and if having been served, they fail to appear in the Court concerned, then suitable order on the final report can be made by the Court after going through the case diary. If adequate material is available in the case dairy, then notwithstanding the absence of the complainant, accused may be summoned to face the trial after ejecting the Final Report. In case, there is no material in the case diary to justify the summoning of the accused to face the trial, then in that case the final report can be accepted by the Magistrate. In both such situations, the issuing of non-bailable warrant against the complainant or victim of the crime is not justified; rather it is illegal. That being the legal position, in instant case also, the learned Judicial Magistrate, Khaga has committed gross illegality in issuing non-bailable warrant against the applicant, Deepak Kumar, who was the complainant in case Crime No. 90/2004 under Section 332/353/504/506 I.P.C. of P.S. Khaga, District Fatehpur. If the applicant was not interested in filing objections against the final report, then it was open to the learned Judicial Magistrate, Khaga to pass suitable order on the final report, but instead of doing so, the learned Magistrate has issued non-bailable warrant against the applicant which is wholly illegal and it is sheer abuse of the process of Court. Hence, the impugned order being wholly illegal and unwarranted is liable to be set aside.

7. In the result, the application under Section 482 Cr.P.C. is hereby allowed and the impugned order dated 10.11.2006 passed by the Judicial Magistrate, Khaga, District Fatehpur in F.R. case No. 11/2005 State v. Deepak Kumar under Section 332/353/504/506 I.P.C. is quashed.

8. The learned Judicial Magistrate, Khaga, District Fatehpur is hereby directed to pass suitable order on the final report in the aforesaid case keeping in view the observations made by this Court in the body of this order.

9. Registrar General is hereby directed to send a copy of this order to Sri Prahlad Tandon, Judicial Magistrate, Khaga, District Fatehpur for his future guidance.