High Court Rajasthan High Court

Kashi Ram vs The State Of Rajasthan on 23 January, 1991

Rajasthan High Court
Kashi Ram vs The State Of Rajasthan on 23 January, 1991
Equivalent citations: 1991 (1) WLN 533
Author: B Arora
Bench: B Arora


JUDGMENT

B.R. Arora, J.

1. The miscellaneous petition is directed against the order dated December 11, 1989, passed by the Munsif and Judicial Magistrate Bhadra, by which the learned Magistrate sent the case relating to FIR No. 121 of 1985 for further investigation to the police.

2. Sukhpal Singh, supervisor, Bhadra Kraya Vikraya Sahkari Samiti Bhadra, submitted a report on June 21, 1985 at the Police Station, Bhadra, for embezzlement of a sum of Rs. 34,795/- against Aad Ram, Kashi Ram and Bharat Singh. On the basis of this complaint, First Information Report No. 121 of 1985 was registered Under Section 408 IPC against these accused persons. The investigation in this case was conducted by the CID, CB, Cooperative Embezzlement Section, Bikaner. The police, after necessary investigation submitted a challan against Aad Ram, Kashi Ram and Bharat Singh in the Court of the Munsif and Judicial Magistrate, Bhadra. The learned Magistate, after considering the report submitted by the Inspector, CID, came to the conclusion that the investigation conducted by the CID is not complete and he, therefore, sent the case for further investigation to the Inspector, CID with cartain directions. It is against this order, sending the case for further investigation with some directions, that the present petition has been filed.

3. Heard learned Counsel for the petitioner and the learned Public Prosecutor.

4. It is contended on behalf of the Petitioner that the learned Magistrate, though was competent to direct the investigating agency to reinvestigate the case but he should not have expressed any opinion in his order ordering for the re-investigation. As the learned Magistrate has expressed the opinion in the order and directed the investigating agency to conduct the investigation in a particular manner, therefore, the order dated December 11, 1989, passed by the learned Magistrate deserves to be quashed and set-aside, and the proceedings, pending in the Court may also, be quashed. The learned Public Prosecutor, on the hand, has supported the order passed by the learned lower Court.

5. I have considered the rival submissions made by the counsel for the parties.

6. The functions of the Magistrate and the Police Department are entirely different. How and in what manner the investigation is to be conducted, is within the jurisdiction of the police. The investigation under the Code of Criminal Procedure take several aspects and ends ultimately with the formation of the opinion by the police as to whether on the materials gathered and collected, a case is made-out or not to place the accused before the Court for trial and the submission either of the charge sheet or the Final Report depends on the nature of the opinion so formed by the police, and the Magistrate cannot compel the police to form a particular opinion on the basis of the investigation and to submit a report according to such opinion. The Magistrate, also, cannot compel the investigating agency to conduct the investigation in a particular manner. In directing the investigating agency to proceed in a particular manner and to make enquiry in a particular way from a particular person, is really encroachment on the sphere of the police and compelling the police to investigate the case in a particular manner desired by the Court and to form an opinion so as to up-hold the decision of the Magistrate. Such a function does not come within the purview of the jurisdiction of the Court, but according to the Code of Criminal Procedure, such a function is left to the jurisdiction of the police. The formation of an opinion and submitting the Final Report or the charge-sheet is the final step that has to be taken by the investigating agency and not by the Magistrate. After the submission of the report by the police, the following options are left with the Magistrate:

(i) The Court may accept the report submitted by the police and proceed with the matter;

(ii) If the Court was of the opinion, as in the present case, that the investigation conducted by the investigating agency is not proper or is incomplete, then the Court can again send the case for further investigation under the matter and to submit the report.

Even after the submission of the report, the police, Under Section 173(8) Cr. PC has power to further investigate the matter, if it comes to the conclusion that the investigation is not complete. This power can be exercised by the police itself after the submission of the report, if the Officer Incharge of the Police Station obtains further evidence oral or documentary and if further evidence is collected by the police then the Station House Officer may send the further report or reports regarding such evidence to the Court. In the present case, the learned Magistrate has directed the investigating agency to further investigate The matter and to submit the report. In doing so, the Court has not committed any illegality. But while directing the investigating agency to further investigate the case, the learned lower Court should not have asked the investigating agency to proceed in a particular manner rather the Court would have only directed to the investigating agency to further investigate the matter and to submit its report. A further investigation in the present case, in my opinion, is necessary in the interest of justice so that truth may be known and the full facts may come on record.

7. In this view of the matter, the directions given by the learned Magistrate, directing the investigating agency to further investigate the matter, does not require any interference. But, however, the opinion expressed by the learned Magistrate will not come in the way of the investigating agency to further investigate the matter in a particular manner.

8. With these observation, the miscellaneous petition filed by the petitioner is disposed of.