Allahabad High Court High Court

Harish Chandra Pathak Son Of Shri … vs Anil Vats Son Of Shri Sumer Chand … on 3 January, 2008

Allahabad High Court
Harish Chandra Pathak Son Of Shri … vs Anil Vats Son Of Shri Sumer Chand … on 3 January, 2008
Author: S Bala
Bench: S Bala


JUDGMENT

Saroj Bala, J.

1. By means of this application under Section 482 Cr.P.C. the applicant prays for quashing the orders dated 11.4.85 and 5.6.85 passed by the C.J.M., Meerut in Criminal Case No. 2985/9 of 1985-State v. Harish Chand Pathak.

2. The relevant facts are these:

On 21.12.82 at 4.30 P.M. the F.I.R. was lodged by the applicant for the offence under Sections 363, 511 I.P.C. against the opposite party No. 1 and others. The case crime No. 410 of 1982 was registered at Police station Kotwali, Meerut against the opposite party and others under Sections 363, 511 I.P.C. After investigation final report was submitted. The final report was accepted by the A.C.J.M. on 24.3.83. An application was moved by the opposite party No. 1 on 11.12.83 for filing complaint against the applicant for the offence under Section 211 I.P.C. After hearing both the parties the application moved by the opposite party for filing complaint under Section 211 I.P.C. was allowed. The revision preferred by the applicant against the said order was dismissed by the Additional Sessions Judge vide judgment and order dated 31.10.87.

3. The impugned orders have been challenged on the grounds that final report was accepted without giving notice to the applicant. The provisions of Section 195(b) read with Section 340 Cr.P.C. require the Court to decide the question of necessity of prosecution before the filing of complaint. The court should have recorded a finding after holding enquiry that an offence referred to in Clause (b) of Section 195 Cr.P.C. appears to have been committed in relation to a proceeding of that Court.

4. In the Counter affidavit filed on behalf-of opposite party No. 1, it has been stated that the F.I.R. was lodged with oblique motive to harass the opposite party and the applicant was successful in getting the opposite party arrested and confined in jail. The order passed on final report having not been challenged it attained finality. The complaint under Section 211 I.P.C. having been filed in pursuance of the order dated 11.4.85 it is not open to challenge. The order accepting the final report was passed within the full knowledge of the applicant and no objection can be raised in these proceedings.

5. Heard Sri Madhusudan Dixit, learned Counsel for the applicant, A.G.A. and have perused the record. The learned Counsel for the opposite party did not appear to make submissions.

The learned Counsel for the applicant argued that every incorrect or false statement does not make it incumbent on the Court to order prosecution. It was urged that no criminal proceeding was pending on the date of institution of complaint. The criminal proceedings having concluded by the acceptance of final report, the bar under the provision of Section 195(1)(b) Cr.P.C. was applicable as the offence under Section 211 I.P.C. is alleged to have been committed in or in relation to that proceeding. The learned Counsel canvassed that cognizance having not been taken on the basis of final report, the criminal proceeding cannot be said to have been instituted.

6. The only point for determination is whether the cognizance on the complaint disclosing an offence under Section 2111 PC committed in or in relation to the proceeding in the Court was rightly or wrongly taken by the Courts below. The F.I.R. lodged by the applicant about attempt of kidnapping of his son was registered as case Crime No. 410 of 1982 under Sections 363 and 511 I.P.C. at Police station Kotwali against opposite party No. 1 and others. After investigation final report was submitted. The final report was accepted on 24.3.83. An application was moved by opposite party No. 1 for taking cognizance against the applicant for an offence under Section 211 I.P.C. on the ground that on investigation the F.I.R. was found false and final report was accepted by the Court. The Criminal complaint was instituted on 25.5.85 for taking cognizance for the offence under Section 211 I.P.C. The C.J.M., Meerut by an order dated 5.6.85 summoned the applicant for the offence under Section 211 I.P.C. The proceedings in the Court concluded after acceptance of final report.

7. Section 190 of the Code Criminal Procedure (hereinafter referred to as the ‘Code’) empowers the Magistrate to take cognizance upon receiving the complaint of facts which constitute such offence, upon a police report in writing of such facts made by any police officer and upon information received from any person other than a police officer or upon his own knowledge or suspicion that such offence has been committed. The Magistrate was competent to take cognizance on the complaint under Clause (a) of Sub-section (1) of Section 190 of the Code subject to the provisions of Section 195 of the Code. Sub-section (1) of Section 195 which is relevant for the decision of the present case is reproduced below:

195. Prosecution for contempt of lawful authority of public servants for offences against public justice and for offences relating to documents given in evidence (1) No Court shall take cognizance-

(a)(i) of any offence punishable under Sections 172 to 188 (both inclusive) of the Indian Penal Code (45 of 1860), or

(ii) of any abetment of, or attempt to commit to commit, such offence, or

(iii) of any criminal conspiracy to commit such offence, except on the complaint in writing of the public servant concerned or of some other public servant to whom he is administratively subordinate;

(b)(i) of any offence punishable under any of the following sections of the Indian Penal Code (45 of 1860), namely Sections 193 to 196 (both inclusive), 199, 200, 205 to 211 (both inclusive) and 228, when such offence is alleged to have been committed in, or in relation to, any proceeding in any Court, or

(ii) of any offence described in Section 463, or punishable under Section 471, Section 475 or Section 476, of the said Code, when such offence is alleged to have been committed in respect of a document produced or given in evidence in a proceeding in any Court, or

(iii) of any criminal conspiracy to commit, or attempt to commit, or the abetment of, any offence specified in Sub-clause (i) or Sub-clause (ii), except on the complaint in writing of that Court, or of some other Court to which that Court is subordinate.

8. Section 195(b)(i) bars the Court from taking cognizance of offences punishable under Sections 193 to 196, 199, 200, 205 to 211 and 228 of the Indian Penal Code when such offence is alleged to have been committed in or in relation to any proceeding in any Court except on the complaint in writing of that Court or of some other Court to which that Court is subordinate. Cognizance in relation to an offence punishable under Section 211 I.P.C. when such offence is alleged to have been committed in or in relation to any proceeding in any Court cannot be taken except on the complaint in writing of such Court. The provisions of this section place restriction on the power of the Court to take cognizance under Section 190 of the Code. The Magistrate taking cognizance under Section 190 of the Code for an offence under Section 211 I.P.C. alleged to have been committed in or in relation to any proceeding in any Court has to determine whether the bar under the provisions of Section 195(1)(b) was applicable. The question in which circumstances the bar of taking cognizance would be applicable came up for decision before the Apex Court in the case of M.L. Sethi v. R.P. Kapur and Anr. , has held as below:

When examining the question whether there is any proceeding in any Court, there are three situations that can be envisaged. One is that there may be no proceeding in any Court at all. The Second is that a proceeding in a Court may actually be pending at the point of time when cognizance is sought to be taken of the offence under Section 211 I.P.C The third is that though there may be no proceeding pending in any Court in which or in relation to which the offence under Section 211 I.P.C. could have been committed, there may have been a proceeding which had already concluded and the offence under Section 211 I.P.C may be alleged to have been committed in, or in relation to, that proceeding. It seems to us that in both the latter two circumstances envisaged above, the bar to taking cognizance under Section 195(1)(b) would come into operation. If there be a proceeding actually pending in any Court and the offence under Section 211 I.P.C. is alleged to have been committed in relation to that proceeding, Section 195(1)(b) would clearly apply. Even if there be a case where there was, at one stage, a proceeding in any Court which may have concluded by the time the question of applying the provisions of Section 195(1)(b) arises, the bar under that provision would apply if it is alleged that the offence under Section 211 I.P.C. was committed in or in relation to, that proceeding. The fact that the proceeding had concluded would be immaterial because Section 195(1)(b) does not require that the proceeding in any Court must actually be pending at the time when the question of applying this bar arises.

9. In the present case the proceedings of Criminal case stood concluded with the acceptance of final report. The offence under Section 211 I.P.C. (sic) been committed in relation to that proceeding, the provisions of Section 195(1)(b) of the Code were applicable and the complaint instituted by opposite party No. 1 for the offence under Section 211 I.P.C. was barred in view of the provisions of Section 195(1)(b) of the Code.

10. The Apex Court in the case of State of Haryana v. Bhajan Lal 1992 Supp (1) SCC 335 (Cri) 426 has enumerated the categories of cases where power under Section 482 of the Code in order to prevent the abuse of process of Court or to secure the ends of justice can be exercised as below:

(1) Where the allegations made in the first information report or the complaint, even if they are taken at their face value and accepted in their entirety do not prima facie constitute any offence or make out a case against the accused.

(2) Where the allegations in the first information report and other materials, if any, accompanying the First Information Report do not disclose a cognizable offence, justifying an investigation by police officers under Section 156(1) of the Code except under an order of a Magistrate within the purview of Section 155(2) of the Code.

(3) Where the uncontroverted allegations made in the First Information Report or complaint and the evidence collected in support of the same do not disclose the commission of any offence and make out a case against the accused.

(4) Where the allegations in the First Information Report do not constitute a cognizable offence but constitute only a non-cognizable offence, no investigation is permitted by a police officer without an order of a Magistrate as contemplated under Section 155(2) of the Code.

(5) Where the allegations made in the First Information Report or complaint are so absurd and inherently improbable on the basis of which no prudent person can ever reach a just conclusion that there is sufficient ground for proceeding against the accused.

(6) Where there is an express legal bar engrafted in any of the provisions of the Code or the Act concerned (under which a criminal proceeding is instituted) to the institution and continuance of the proceedings and/or where there is a specific provision in the Code or the Act concerned, providing efficacious redress for the grievance of the aggrieved party.

(7) Where a criminal proceeding is manifestly attended with malafides and/or where the proceeding is maliciously instituted with an ulterior motive for wreaking vengeance on the accused and with a view to spite him due to private and personal grudge.

11. The complaint in the present case instituted by opposite party No. 1 for the offence under Section 211 I.P.C. being barred by the provisions of Section 195(1)(b) of the Code, the impugned orders of the Courts below suffer from legal infirmity and manifest error resulting in miscarriage of justice and are unsustainabler.

12. With the result the application is allowed and the orders under challenge dated 11.4.1985 and 5.6.1985 are set aside.