High Court Jharkhand High Court

Ganpati Narayan Tiwari vs State Of Jharkhand & Ors. on 9 July, 2010

Jharkhand High Court
Ganpati Narayan Tiwari vs State Of Jharkhand & Ors. on 9 July, 2010
             IN THE HIGHT COURT OF JHARKHAND AT RANCHI
                                Cr. M.P. No. 1312 of 2005
                                           ---
              Ganpati Narayan Tiwari                                          Petitioner
                                         Verses
              1. The State of Jharkhand
              2. Ramesh Ojha                                                Opposite parties
                                           ­­­
CORAM: THE HON'BLE MR. JUSTICE D.G.R. PATNAIK
                                              ­­­
              For the Petitioner   :­ M/s. Sujit Narayan Prasad, Advocate
              For the State        :­ Mr. Ranjan Mukhopadhyaya, A.P.P.
                                             ­­­­
                                         CAV ORDER
                   Reserved on:28.06.2010                  Pronounced on: __09.07.2010

8/09.07.2010

The petitioner in this application under the provisions of Section 482 
Cr.P.C.,   has   prayed   for   quashing   the   order   dated   11.02.2004   whereby   the 
complaint   petition   filed   by   him   was   dismissed   by   the   court   below   on   the 
basis   of   some   documents   which   the   accused   persons   were   allowed   to   file 
even at the stage of enquiry under Section 202 Cr.P.C.

The petitioner has also challenged the order dated 11.02.2004 passed 
by   the   8th  Additional   District   and   Sessions   Judge,   Palamau   in   Criminal 
Revision  application  filed  by  the petitioner  against the  impugned  order  of 
the Judicial Magistrate whereby criminal revision application was dismissed.

2. Learned counsel for the petitioner has assailed the impugned order of 
the   Magistrate   as   also   that   the   Sessions   Judge   on   the   ground   that   the 
Magistrate has committed a serious error of procedural law by allowing the 
accused persons to appear and file documents at the stage of enquiry even 
without   issuance   of   any   summon   against   them   and   by   relying   upon   such 
documents.

Referring   to   the   provisions   of   Section   202   Cr.P.C.,   learned   counsel 
argues   that   during   the   enquiry   proceeding   under   Section   202   Cr.P.c.,   the 
accused   persons   have   no  locus   standi  either   to   appear   or   to   file   any 
documents nor does the scope of enquiry under the said provision allow the 
enquiring   Magistrate   to  refer  to  any  such   documents   filed   by  the  accused 
persons. Learned counsel argues that the Magistrate, while conducting the 
enquiry,   has   to   consider   the   averments   as   contained   in   the   complaint 
petitioner and the statements of the complainant and his witnesses recorded 
on solemn affirmation and then to assess on the basis of such materials as to 
whether any prima facie case has been made out against the accused.

Reading out the impugned order of the learned Magistrate, learned 
counsel for  the  petitioner  submits  that  even  as admitted  in  the  impugned 
order,   the   enquiring   Magistrate   had   allowed   himself   to   peruse   the 
documents filed by the accused persons on the basis of which the Magistrate 
had   drawn   an   erroneous   inference   that   the   dispute   between   the   parties 
relates   to   some   official   transactions   between   the   complainant   and   the 
accused and the complaint has been filed ” to take revenge from the opposite  
party/accused”. 

Learned counsel argues further that even otherwise, without affording 
a reasonable opportunity to rebut and explain the documents filed by the 
accused,   the   learned   Magistrate   could   not   have   proceeded   to   refer   to   the 
same and on the basis of the contents of the said documents, to draw any 
adverse inference against the  complainant. Such  opportunity, according to 
the learned counsel, could be given only after commencement of the trial 
when the accused would have the opportunity to confront the complainant 
and the witnesses with the said documents and elicit their explanation on 
the same.

To   buttress  his   arguments,   learned   counsel   would   refer  to  and   rely 
upon the judgement of a Bench of this Court in the case of Birendra Singh 
Vs. State of Jharkhand, 2004(1) JLJR221.

3. Learned counsel for the State, on the other hand, would argue that in 
course   of   enquiry   conducted   by   the   Magistrate   under   the   provisions   of 
Section 202 Cr.P.C., the accused may not have any locus standi to submit any 
argument   but   the   provisions   do   not   prohibit   the   accused   persons   to 
participate in the enquiry proceeding.

4. The grounds on which the impugned order of the learned Magistrate 
has been assailed raises a basic question as to whether an accused can set up 
his   defence   and   produce   some   documents   during   enquiry   before   the 
Magistrate   and   whether   such   documents   can   be   considered   by   the 
Magistrate  along  with   other  documents  produced  by  the  complainant  and 
whether on the basis of such documents produced by the accused can the 
Magistrate   record   any   observation   that   the   complaint   was   filed   with 
malicious motives or that the allegations in the complaint are false ?

5. The facts of the case in brief is as follows :­

The petitioner being the complainant, had filed a complaint petition 
before the court of Chief Judicial Magistrate. The case of the complainant is 
that   he   being   an   employee   of   the   Bihar   Caustic   &   Chemicals   Ltd.,   an 
industrial dispute with the Management was pending before the Industrial 
Dispute Tribunal, Ranchi. In spite of the order of stay passed by the Tribunal 
restraining the Management from forcibly evicting the complainant from the 
quarter   allotted   to   him,   the   accused/petitioner   along   with   two   unknown 
persons accosted him  on the alleged date of occurrence and after abusing 
him and manhandling him, snatched away Rs. 700/­ and his Identity Card as 
well as some of the papers, from his shirt pocket and had also issued threats 
of dire consequences directing the complainant to vacate the quarter. 

Upon   receiving   the   complaint,   the   Chief   Judicial   Magistrate 
transferred   the   case   for   enquiry   and   trial   to   the   court   of   the   Judicial 
Magistrate. The matter eventually came to be transferred to the court of Shri 
Y.K.Singh,   Judicial   Magistrate,   1st  Class,   Daltanganj   for   enquiry   under 
Section 202 Cr.P.C. The statement of the complainant as his witnesses was 
recorded on solemn affirmation in the enquiry conducted by the Magistrate.

At this stage, the accused petitioner appeared through his lawyer and 
filed certain documents in the proceeding.

6. From the impugned order passed by the learned Magistrate whereby 
the complaint petition was dismissed under Section 202 Cr.P.C., it appears 
that   the   learned   Magistrate,   upon   considering   the   statements   of   the 
complainant   and   his   witnesses   and   also   upon   considering   the   documents 
filed   by   the   accused   on   22.12.2002,   has   observed   as   follows   :­  there   is  
dispute between both the parties. Complainant was subordinate to the Opposite  
Party No. 2/accused Ramesh Ojha and he was suspended and was also directed  
to   vacate   the   quarter”.   On   such   observations,   the   inference   drawn   by   the 
Magistrate was that “the case was filed  to take revenge from Opposite Party.  
There is official dispute also so keeping in view of above facts and due to being  
contradictory statement of the enquiry witnesses, this case is dismissed.”

7. The   above   facts   do   certainly   indicate   that   on   the   date   when   the 
documents were filed by the accused/petitioner, the proceeding was still at 
the enquiry stage and the accused was not summoned to face trial.

8. Section   202   of   the   Code   of   Criminal   Procedure   lays   down   the 
procedure   for   conducting   the   enquiry  into   a  complaint  on   postponing   the 
issue of process against the accused. The  provisions of Sub Section (1) of 
Section 202 Cr.P.C. reads as follows :­

202. Postponement of issue of process – (1) Any Magistrate, 
on   receipt   of   a   complaint   of   an   offence   of   which   he   is 
authorised to take cognizance or which has been made over to 
him under Section 192, may, if he thinks fit, postpone the issue 
of process against the accused, and either inquire into the case 
himself or direct an investigation to be made by a police officer 
or   by   such   other   person   as   he   thinks   fit,   for   the   purpose   of 
deciding   whether   or   not   there   is   sufficient   ground   for 
proceeding.

On a bare reading of the above provisions, it would be manifest that 
the scope of enquiry under Section 202 Cr.P.C. is for the limited purpose of 
finding out as to whether a prima facie case is made out on the basis of the 
materials placed by the complainant without at all adverting to any defence, 
the   accused   may   have   and   the   accused   is   not   entitled   to   be   heard.   The 
section   comes   into   play   when   the   Magistrate,   after   examining   the 
complainant and his witnesses present, if any, has reasons for distrust and 
thinks that he would not be justified in issuing process without taking some 
further steps to ascertain whether the allegations are prima facie true or not. 
The provisions are intended to enable the enquiring Magistrate to form an 
opinion as to whether the process should be issued or not. At this stage, the 
Magistrate   has   to   see   as   to   whether   there   is   evidence   in   support   of   the 
allegations   and   not   whether   the   evidence   is   sufficient   to   warrant   a 
conviction.   The   entire   scheme   of   the   provision   is   that   an   accused   person 
does not come into picture at all till the process is issued.

9.  It would thus appear that at this stage, the accused has got no locus 
standi   to   appear   and   file   his   objections   to   the   enquiry.   Nevertheless,   the 
provisions   of   Section   202   Cr.P.C.   do   not   prohibit   the   accused   from   being 
present in the proceeding either in person or through counsel with a view to 
be informed about the proceeding though he may not have any right to take 
part in it nor has the Magistrate any jurisdiction to prompt him to do so. If 
the accused appears on his own accord and he or his lawyer offers to help 
the   Magistrate,   there   may   be   no   illegality,   but   to   allow   him   to   adduce 
evidence or to cross examine witnesses would be illegal. The accused could 
be admitted to watch proceedings and his lawyer to act as amicus curiae. 
Such limited allowance to the accused cannot be termed as illegal in view of 
the   object  and   purpose   of   the   enquiry  conducted   by   the   Magistrate   being 
mainly to decide  whether  or  not there  is sufficient ground  for proceeding 
against the accused. The Magistrate has the right to be informed of all the 
relevant   facts   related   to   the   complaint   which   may   have   a   bearing   on   the 
nature and allegations in the complaint.

This view finds support from the judgement of the Supreme Court in 
the case of Chandradeo, A 1963 Supreme Court 1430. While observing that 
during  the  enquiry, the  presence  of  the  accused  is not barred  but  what  is 
barred   is   his   participation,   the   Supreme   Court   has   drawn   a   difference 
between   “watching”   and   “participating”   and   has   explained   that   while 
“watching” means to know what actually is done and in that course, if he 
could point out on the matter of jurisdiction of the enquiry for the offence or 
to point out certain other circumstance viz. the police investigation pending 
for   the   same   offence   on   account   of   which   the   Magistrate   may   not   have 
jurisdiction to proceed with the complaint under Section 210 Cr.P.C.

10. To   reiterate,   the   emphasis   as   laid   down   under   the   provisions   of 
Section  202(1)  Cr.P.C.  defining  the  scope  of  enquiry,  is  for  the purpose  of 
deciding whether or not there is sufficient ground for proceeding against the 
accused. It would therefore be within the scope and ambit of the enquiring 
Magistrate   to   have   access   to   any   information   which   may   have   a   direct 
bearing upon the allegations in the complaint petition and the statements of 
the complainant and the witnesses, for the purpose of satisfying himself as to 
whether or not there is sufficient ground for proceeding against the accused. 

11. The argument of the learned counsel for the petitioner that it was not 
within   the   privilege   of   the   accused   to   file   any   document   in   course  of   the 
enquiry proceeding and was absolutely beyond the powers of the Magistrate 
to refer to such documents filed by the accused at the stage of enquiry, is 
therefore   not   acceptable.   However,   the   objection   to   the   reference   to   the 
documents   by   the   Magistrate   and   placing   reliance   on   the   same   before 
passing the final order in the enquiry proceeding, on the ground that before 
acceptance of such documents and relying upon the same, the complainant 
and his witnesses ought to have been given an opportunity to explain the 
same, has force.

12. In the present case, apparently, the documents have been filed by the 
accused   by   setting   up   his   defence   against   the   allegations   made   by   the 
complainant. Even if the enquiring Magistrate would peruse such documents 
to assess as to whether it has any bearing upon the nature of complaint and 
upon the allegations made by the complainant, yet, before relying upon the 
same, it was the duty of the Magistrate to confront the complainant and his 
witnesses with the documents in course of the enquiry while recording their 
statements   on   solemn   affirmation   in   order   to   elicit   explanations   from   the 
complainant and his witnesses regarding the genuineness of the contents of 
the documents. Without affording such opportunity to the complainant, the 
acceptance of the defence set up by the accused, would certainly be beyond 
the scope of the authority of the enquiring Magistrate.

13. In the present case, it appears from the facts pleaded and from the 
documents on record, that the documents on behalf of the accused was filed 
after   the   statements   of   the   complainant   and   his   witnesses   were   already 
recorded   and   therefore   the   documents   were   not   available   so   that   the 
complainant and his witnesses could be confronted with  the same  and an 
opportunity   be   given   to   the   complainant   to   explain   the   documents.   As 
appearing from the impugned order of the enquiring Magistrate, the reliance 
placed   by   him   on   the   documents   to   draw   adverse   inference   against   the 
complainant without enabling the complainant to explain the contents of the 
documents,   is   certainly   illegal.   In   this   view   of   the   matter,   the   impugned 
order of the Magistrate cannot be legally sustained and is therefore hereby 
quashed. 

From   the   perusal   of   the   impugned   order   of   the   Revisional   Court,   I 
find   that   the   Revisional  Court   has   not   taken  into   consideration  the   above 
aspect   of   the   matter   which   would   amply   indicate   that   the   enquiring 
Magistrate   has   travelled   beyond   his   jurisdiction   by   relying   upon   the 
documents filed by the accused at the stage of enquiry. The impugned order 
of the Revisional Court is therefore hereby quashed.

14. The matter is remanded back to the enquiring Magistrate to conduct 
the enquiry afresh and to pass a reasoned and speaking order on the basis of 
materials collected in course of enquiry.

(D.G.R. Patnaik, J)
Birendra/A.F.R.