High Court Punjab-Haryana High Court

Gobind Ram vs State Of Haryana on 6 February, 2009

Punjab-Haryana High Court
Gobind Ram vs State Of Haryana on 6 February, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                     Crl. Misc. No.M-444 of 2009
                                     Date of decision : 06-02-2009

Gobind Ram
                                                         ....Petitioner

                               VERSUS

State of Haryana
                                                          ....Respondent

CORAM:- HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA

Present:      Mr. S.S. Mor, Sr. DAG, Haryana.

KANWALJIT SINGH AHLUWALIA, J. (Oral)

A communication was received by this Court from Gobind

Ram father of Hari Om. Hari Om has been murdered. His dead body was

recovered on 20-6-2006. Notice of motion was issued.

Counsel for the State on instructions from Inspector Satpal

Singh has stated that earlier untrace report was submitted to the higher

officials of the Department. Now investigation is in progress.

From the facts of this case, it emerges that the Area Judicial

Magistrate, under Section 190 (1) (c) Cr.P.C., is competent to redress the

grievance of the petitioner.

File of the present case be sent to the Area Judicial

Magistrate First Class who shall form an opinion whether to proceed in the

present case under Section 156(3) Cr.P.C. or 190 (1) (c) Cr.P.C.

Section 190 (1) (a) of the Code of Criminal Procedure vests

power in the Magistrate to proceed in accordance with law when such

complaint has been received and also Section 190 (1) (c) to proceed when

any information has been received from any person other than a police

officer or upon his own knowledge that such offence has been committed.

Section 156(3) of the Code of Criminal Procedure empowers

any Magistrate to order investigation as has been envisaged under Section

156 Cr.P.C.

Crl. Misc. No.M-444 of 2009
-2-

Section 2(g) of Cr.P.C. defines inquiry as under:

“inquiry” means every inquiry, other than a trial,

conducted under this Code by a Magistrate or Court;”

Further more, Section 2(h) defines investigation, which also

reads as under:

“investigation” includes all the proceedings under this

Code for the collection of evidence conducted by a police

officer or by any person (other than a Magistrate) who is

authorised by a Magistrate in this behalf.”

After this file is received by the Judicial Magistrate (1st

Class), he shall formulate his own opinion in this case to find out whether

any offence has been committed and inquiry is to be conducted or an

investigation is called for.

The Code of Criminal Procedure vests ample powers in

the Area Judicial Magistrate (1st Class) to redress the grievances of the

petitioner.

With these observations, present petition is disposed of.





                                   (KANWALJIT SINGH AHLUWALIA)
6-2-2009                                    JUDGE
manju