High Court Patna High Court

Gyandeo Sharma vs State Of Bihar on 11 February, 2011

Patna High Court
Gyandeo Sharma vs State Of Bihar on 11 February, 2011
Author: Rakesh Kumar
                          CRIMINAL MISCELLANEOUS No.1761 OF 2001

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

GYANDEO SHARMA, SON OF SHRI SHUK DEO SHARMA,
RESIDENT OF BORING ROAD, P.S. SHRI KRISHNA PURI,
DISTRICT-PATNA ———– PETITIONER
Versus

THE STATE OF BIHAR

————-

For the petitioner: S/Sri Ajay Kumar Thakur and
Anupama Sharma
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 21.12.2006, passed by the learned

Chief Judicial Magistrate, Patna in G.R. No.980 of 1999/ Tr.No.82 of

1996, whereby it was ordered to frame charge under Section 147 of the

Indian Penal Code. The petitioner has also prayed for quashing of the order

dated 27.11.2000 passed by the learned Chief Judicial Magistrate, whereby

the petition filed on behalf of the petitioner under Section 300(1) of the

Code of Criminal Procedure was rejected.

2. Short fact of the case is that on 10.3.1990, three F.I.Rs

were lodged in Shri Krishna Puri Police Station almost in a connected

occurrence. The first case i.e. S.K. Puri P.S. Case No.31 of 1990 was

registered for the offences under Sections 146, 148, 149, 323, 307, 336,

353 of the Indian Penal Code, Section 27 of the Arms Act and Sections 3
2

and 5 of the Damage to Public Property Act against Satya Narayan

Mishra and 10 others including the petitioner and 20-25 unknown persons.

On the same day, the second F.I.R. vide S.K. Puri P.S. Case No.32 of

1990 was registered against Satya Narayan Mishra, in which the petitioner

was the informant and in third case i.e. S.K. Puri P.S. Case No.33 of 1990,

the petitioner was made accused and Satya Narayan Mishra was the

informant.

3. The present case is in relation to S.K. Puri P.S. Case

No.31 of 1999, in which 11 persons were named in the F.I.R. along with

20-25 unknown persons. The said F.I.R. was lodged on the self-statement

of the Officer Incharge of Shri Krishna Police Station, wherein it was

disclosed by the informant that on the same day i.e. on 10.3.1999 at 9.00

P.M. he heard a rumour that there was tension in between the parties over a

disputed land and both the parties variously armed with fire-arms had

assembled there and there was apprehension of causing blood-shed. After

getting the said information, the informant i.e. the Officer Incharge of Shri

Krishna Puri Police Station along with police force proceeded to the place

of occurrence through Police Mobile No.BPZ 8973. As he proceeded

towards the place of occurrence i.e. Plot No.901, Khata No.50, situated

adjacent to the north of Tapasya Market, over which there was already a

proceeding under Section 144 of the Code of Criminal Procedure between

the petitioner and one Satya Narayan Mishra, the informant noticed that

both the parties along with their men variously armed with fire arms had

assembled and were throwing brick bats upon each other. On chase, the

police apprehended two persons armed with loaded rifle and gun and they

disclosed their names and both the persons, who were apprehended, were
3

men of Satya Narayan Mishra . The police also apprehended Satya

Nartayan Mishra in injured condition at the place of occurrence. The

petitioner was also apprehended. However, the men of the petitioner fled

away. It was disclosed by the informant that while the apprehended

persons including the petitioner were being carried by the police in the

police Jeep, 25-30 rioters (associates of Satya Narayan Mishra) again

assembled there and started pelting stones and brick-bats on the Police

Jeep, wherein the glass of the Jeep was broken and the driver of the said

Jeep received serious injuries, whereby he became unconscious. All the

rioters were challenging for releasing the accused Satya Narayan Mishra.

In the meanwhile, Special Mobile and Mobile of Budha Colony arrived

there and with the help of other Force, the police party could arrested some

of the accused persons and also seized one motorcycle of the accused,

which was left by the accused persons, while fleeing away. On the basis of

the self-statement of the Officer Incharge of Shri Krishnapuri Police

Station an F.I.R. vide S.K. Puri P.S. Case No.31 of 1990 was registered

and the police, thereafter, investigated the case. Similarly, on the basis of

fardbeyan of the petitioner one another F.I.R. vide Shastri Nagar P.S. Case

No.32 of 1990 was registered against Satya Narayan Mishra and others and

third F.I.R. was lodged on the basis of the fardbeyan of Satya Narayan

Mishra against the petitioner and others.

4. In S.K. Puri P.S. Case No.31 of 1999, after

investigation Chargesheet was submitted against all the eleven accused

persons including the petitioner for the offences under Sections

147,148,149,307, 323/426 of the Indian Penal Code. After the order of

cognizance and supply of police papers, the case was committed to the
4

Court of Session. However, at the stage of charge, the learned 11th Addl.

Sessions Judge,Patna considered that no case under Section 307 of the

Indian Penal Code was made out and, as such, the learned Addl.Sessions

Judge remitted back the matter to the court of Magistrate for trial . At the

stage of charge, a discharge petition was filed on behalf of the petitioner,

which was rejected on 4.8.2005 by the learned Chief Judicial Magistrate,

Patna.

5. The petitioner aggrieved with the rejection of

discharge petition approached this Court by filing a quashing application

vide Cr.Misc.No.12954 of 1995 and a Bench of this Court vide its order

dated 31.10.1995 ( Annexure-6) quashed the order of rejection of

discharge petition passed by the learned Chief Judicial Magistrate and

remitted back the matter to the learned Magistrate with a direction to pass

afresh order in accordance with law after giving opportunity of hearing

to the petitioner. Accordingly, the quashing application was allowed. After

the case was remitted back to the learned Magistrate, the petitioner filed a

detailed discharge petition. However, by the impugned order i.e. the order

dated 21.12.1996 again rejected the discharge petition and direct for

framing of the charge under Section 147 of the Indian Penal Code.

6. The petitioner while pressing the discharge petition

before the learned Chief Judicial Magistrate had argued that in relation to

the same occurrence, the petitioner was also made accused in S.K. Puri

P.S.Case No.33 of 1990 , which was registered for offences under Sections

147,323, 337 , 338 , 426 of the Indian Penal Code. In that case the police

had submitted chargesheet under Section 307 and other allied Sections of

the Indian Penal Code and after cognizance and completion of processes
5

under Section 207 of the Code of Criminal Procedure the case was

committed to the court of Session and the petitioner was put on trial vide

Sessions Trial No.442 of 1999 and the petitioner after full-fledged trial was

acquitted from all the charges. Since the learned trial Judge was of the

opinion that the petitioner had purchased the suit land and it was proved

that he had only resisted the attempt of the informant ( Satya Narayan

Mishra ) to forcibly occupy the land in the right of his private defence of

his property and the learned trial Judge also found that the force used was

not excessive keeping in view the evidence on record relating to the

injuries , which were itself doubtful and finally by Judgment dated

25.1.1992 the petitioner got a clean acquittal. Accordingly, it was prayed

on behalf of the petitioner that for the same offence, the petitioner may not

be put on second trial. However, the learned Chief Judicial Magistrate by

its order dated 21.12.1996 again rejected the petition for discharge. Even

after rejection of discharge petition in the year 1996, there was no progress

in the trial and, thereafter, on behalf of the petitioner one another petition

was filed in the court of learned Chief Judicial Magistrate, in view of

Section 221 (2) and Section 300 (1) of the Code of Criminal Procedure for

discharging the petitioner on the ground that for the same offence the

petitioner was put on trial and, thereafter he got an order of acquittal.

However, the learned Chief Judicial Magistrate vide its order dated

27.11.2000 rejected the said petition merely on the ground that the learned

Magistrate was not having jurisdiction to review or recall its earlier order

keeping in view the fact that the petitioner’s discharge petition was already

rejected finally by his order dated 21.12.1996.

7. Aggrieved with the order dated 27.11.2000 as well as
6

the order dated 21.11.1996 passed by the learned Chief Judicial Magistrate,

the petitioner approached this Court by filing the present petition, which

was admitted for hearing on 20.11.2001. While admitting, it was directed

that during the pendency of this application further proceeding in G.R.

Case No.980 of 1990/ T/R.No.82 of 1996, pending in the court of Chief

Judicial Magistrate, Patna, shall remain stayed. The order of stay is still

continuing.

8. Sri Ajay Kumar Thakur, learned counsel for the

petitioner, while challenging both the orders submits that the learned

Chief Judicial Magistrate in its order dated 21.12.1996 has grossly erred in

observing that the petitioner was not earlier charged or tried for the

offence under Section 147 of the Indian Penal Code . It was submitted by

Sri Thakur, learned counsel for the petitioner that for the same occurrence,

three F.I.Rs were lodged. Amongst them, one of the case was S.K. Puri

P.S. Case No.33 of 1990, in which the petitioner was put on trial and

finally, the petitioner got a Judgment of acquittal on 25th January,1992 in

Sessions Trial No.442 of 1990( S.K. Puri P.S. Case No.33 of 1990) passed

by the learned Second Addl. Sessions Judge, Patna. It was argued that in

one occurrence if the petitioner was already put on trial and finally got

order of acquittal, there was no ground for the learned Chief Judicial

Magistrate for rejecting the petition filed on behalf of the petitioner under

Section 300 (1) of the Code of Criminal Procedure. Sri Thakur, learned

counsel for the petitioner has emphasized that the provision under Section

300 (1) of the Code of Criminal Procedure is mandatory, which says that

once a person is tried by a court of competent jurisdiction for an offence

and acquitted of such charge and, such, acquittal remains in force, he shall
7

not be liable to be again tried for the same offence and for the same facts

for any other offence. Sri Thakur, learned counsel for the petitioner has

elaborately argued that offence in one occurrence permits only one

prosecution and once the petitioner was prosecuted for an occurrence in the

same transaction at subsequent stage, he cannot be directed to face trial for

any offence for the same transaction. In support of his arguments , learned

counsel for the petitioner has heavily relied on Judgments reported in AIR

1954 SC 375, ( S.A.Venkataraman Vs. Union of India and Anr.), AIR

1961 SC 583 ( Surajpal Singh Vs. State of Uttar Pradesh) and AIR 1962

SC 1246 ( Jawala Ram & others Vs. The State of Pepsu (now Punjab) and

others. It was also submitted by Sri Thakur, learned counsel for the

petitioner that after the Judgment of acquittal dated 27.10.1990 passed by

the learned Second Addl. Sessions Judge, Patna in Sessions Trial No.442

of 1990, the informant of the case, namely, Satya Narayan Mishra had

preferred a revision vide Cr.Revision No.103 of 1992, which too stood

dismissed by this Court on 17.7.1992 (Annexure-4). According to Sri

Thakur, learned counsel for the petitioner acquittal of the petitioner in

Sessions Trial No.442 of 1990 ( S.K. Puri P.S. Case No.33 of 1990) had

attained its finality and thereafter no prosecution of the petitioner for the

same offence would be permissible and both the impugned orders as well

as entire criminal proceeding so far as petitioner is concerned, is liable to

be set aside.

9. Smt. Indu Bala Pandey, learned Addl.Public Prosecutor,

appearing on behalf of the State has strongly opposed the prayer of the

petitioner. It was submitted by Smt. Pandey, learned Addl.Public

Prosecutor that it was a serious case, in which while the police after
8

apprehending the accused persons including the petitioner was carrying

them on police Jeep, the Police party was attacked by the rioters that too

for getting the apprehended accused persons released and as such, keeping

in view the seriousness of the offence, this Court may not interfere with

either of the orders. It was further submitted that so far as the order dated

27.11.2000 passed by the learned Chief Judicial Magistrate is concerned, it

was passed in accordance with the statutory provisions contained in the

Code of Criminal Procedure. It was submitted that there is restriction for

reviewing or recalling any order under the Code of Criminal Procedure

and, as such, the learned Magistrate has rightly not passed an order for

recalling the earlier order.

10. Besides hearing learned counsel for the parties, I have also

perused the materials available on record. So far as argument advanced by

Sri Thakur, learned counsel for the petitioner that for the same offence the

petitioner was put on trial and thereafter acquitted and, as such, he may not

be put on trial so far as the second case is concerned, the Court is of the

opinion that in view of the facts and circumstances of the present case, the

said argument has got no force. In the present case, three F.I.Rs. for

distinct offence were lodged. In S.K. Puri P.S. Case No.32 of 1990, the

petitioner himself was the informant, in which Satya Narayan Mishra and

others were made accused on an allegation that the accused persons being

aggressors had assembled unlawfully and committed the offence.

Similarly, in S.K. Puri P.S. Case No.33 of 1990, the petitioner was made

accused on the basis of fardbeyan of Satya Narayan Mishra that the

petitioner and others had formed unlawful assembly and attacked the

informant of that case. So far as the present case i.e. S.K. Puri P.S. Case
9

No.31 of 1990 is concerned, there is specific allegation that while the

apprehended accused persons were being carried in the Police Jeep, the

Police Party was attacked by the men of accused persons i.e. rioters and, as

such, after examining the fact of three cases, the present case cannot be

categorized as a case of same offence or committed in same transaction.

The present occurrence was entirely different and distinct, in which police

party was attacked by the accused persons. Accordingly, the plea of the

petitioner that he was already put on trial has got no relevance for just

adjudication in the present case. However, after going through the facts

and material of the present case, the Court is of the opinion that on merit

the petitioner deserves some relief from this Court. In the present case, i.e.

S.K. Puri P.S. Case No.31 of 1990, the informant/ Officer Incharge had

made a categorical statement that while he approached the place of

occurrence, accused persons, who were indulged in throwing stones and

brick-bats on each other over a land over which proceeding under Section

144 of the Code of Criminal Procedure was going on, all the accused

persons after noticing the police started fleeing away. However, some of

the accused persons including the petitioner were apprehended by the

police and, thereafter, they were kept in the Police Jeep and were being

carried to the Police Station. It was categorical stand of the Officer

Incharge that in the occurrence, all the men of the petitioner had fled away

and number of accused persons, who were arrested, were men of Satya

Narayan Mishra and all were kept in the Jeep. Thereafter, 20-25 men of

accused Satya Narayan Mishra started pelting stones on the police jeep

challenging for release of Satya Narayan Mishra. This fact indicates that

while the petitioner was already in custody, he had not indulged in any
10

type of occurrence in relation to S.K. Puri P.S. Case No.31 of 1990. On

merit, the Court is of the opinion that involvement of the petitioner was

doubtful. Of course, while hearing a petition under Section 482 of the

Code of Criminal Procedure, it is not desirable or permissible for this

Court to record such opinion, but keeping in view the over all facts and

circumstances, particularly the fact that in one case, the petitioner was

already tried and acquitted and the fact that in the present case alleged

occurrence had taken place about 20 years back in the year 1990 , without

any progress in the trial, it would not be appropriate for this Court to direct

that the petitioner to appear before the Court below for framing of the

charge and face trial.

11. In view of the facts and circumstances of the present case,

the Court is of the opinion that allowing the proceeding before the court

below in S.K.Puri P.S. Case No.31 of 1990 would amount to allowing

abuse of the process of the Court and, as such, it is a fit case for

interference with the impugned orders. Accordingly, both the orders i.e.

order dated 21.12.1996 and order dated 27.11.2000 passed by the learned

Chief Judicial Magistrate in G.R. Case No.980 of 1990/ T.R. No.82 of

1996 are hereby set aside so far as petitioner is concerned and the petition

stands allowed.

( Rakesh Kumar, J.)
Patna High Court,Patna
Dated : the 11th February,2011
Nawal Kishore Singh/ N.A.F.R.