High Court Rajasthan High Court

Madho Ram And Ors. vs State Of Rajasthan And Anr. on 19 February, 2002

Rajasthan High Court
Madho Ram And Ors. vs State Of Rajasthan And Anr. on 19 February, 2002
Equivalent citations: 2002 (2) WLC 781, 2002 (2) WLN 648
Author: Garg
Bench: S K Garg


JUDGMENT

Garg, J.

1. This misc. petition under Section 482 Cr.P.C. has been filed by the accused pelitioners with a prayer that FIR No. 189/97 of the Police Station Pipar City, Dist. Jodhpur may be quashed.

2. It arises in the, following circumstances:

(i) One Himmat Singh, respondent No. 2 (complainant) filed a complaint before the Judicial Magistrate, Pipar on 19.7.97 stating that on 29.6.97 his brother Rajendra Singh (hereinafter referred to as the deceased) was in truck No. RJ-19-G/5367 and when he was alighting from the truck through “Fatak”, at that time Raja Ram, Babu Lal and Ranjeet Singh filed on him and the shot which was fired by Babulal hit the deceased and thereafter Surendra Singh, Ranjeet Singh and Sattu Singh put him on the ground and he was further beaten by Madho Ram and Kalu Singh. Thereafter the deceased died. It was further stated 4n the report that the fire which was alleged to have been made by Meghraj, ASI hit the mudguard of the truck.

3. That on 19.7.97, the complaint was sent under Section 156(3) Cr.P.C. by the learned Judicial Magistrate to the SHO, Police Station Pipar City where FIR No. 189/97 for offence under Sections 147, 148, 149, 302, 324, 120B I.P.C. and Section 3/25 of the Arms act was registered and investigation started.

4. The case of the petitioners is that before that FIR, another FIR No. 156/97 dated 29.6.97 was lodged by Megha Ram, ASI in the police Station Pipar City earlier to FIR No. 189/97 in which it was alleged by Megha Ram ASI that while making Nakabandi of the truck, in his self-defence he fired through his 303 gun towards tyre of the truck and that hit the deceased. On that the truck and that hit the deceased. On that report FIR No. 156/97 for offence under Sections 307, 353 and 307/34 I.P.C. was registered against the deceased, Om Singh, Parbat Singh etc.

5. The case of the present accused petitioners is that entire allegation made in the FIR No. 189/97 are false and the investigation is pending for last 4 years and now the police wants to add the names of the present accused petitioner and challan is to be filed against them and, therefore, in these circumstances, it has been prayed that the present FIR No. 189/97 be quashed.

6. On the other hand, the.learned P.P. has submitted that file of FIR No. 189/97 of the Police station, Pipar City has been sent to additional Director General of Police, CID (CB)-II Jaipur for according sanction for filing challan. It has further been submitted by the learned P.P. that file of FIR No. 156/97 of the Police Station, Pipar City is also attached with the file of FIR No. 189/97 of the Police Station, Pipar City.

7. I have heard both.

8. The pertinent question which arises for consideration is whether in the facts and circumstances of the present case, FIR No. 189/97 of the Police Station Pipar City should be quashed or not especially when after investigation, papers have been sent for filing challan.

9. The Hon’ble Supreme Court in the case of Jehan Singh v. Delhi Administration (1), has held that if the matter is only at the stage of investigation by the police, the High Court cannot exercise the inherent power interfering with the statutory power of the police.

10. The Hon’ble Supreme Court in another case of Jayant Vitamins Ltd. v. Chaitanya Kumar (2), has further reiterated the same view.

11. In the present case, no doubt investigation is pending before the police for last 4 years, but now as per report of the P.P., the papers have been submitted for filing challan, and, therefore, the Court would not like to interfere with the investigation by the police when it has reached at final stage and would not like to quash the FIR accordingly.

12. The argument that registration of second FIR No. 189/97 of the Police Station, Piparcity in respect of same incident and crime and making investigation pursuant thereto would be abuse of process of court, is not to be appreciated at all because FIR No. 156/97 of the Police Station, Pipar City constitutes different story and while FIR No. 189/97 of the Police Station Pipar City constitutes a different story of the same incident and it is for the police to investigate the matter and come to correct conclusion on the point as to which story between the two is correct one. Therefore, this argument would not be helpful to the learned counsel for the accused petitioner and similarly law laid down in the case of T.T. Antony v. State of Kerala (3), would not be helpful so far as facts of the present case are concerned.

13. At the end of argument, it was also requested by the learned counsel for the petitioners that a liberty may be given to petitioners for raising the objections before the appropriate authority which have been raised by them in this misc. petition. Nothing can be said on this point, but they can do so whenever occasion arises for raising such type of objections before appropriate authority.

14. For the reasons mentioned above, this misc. petition is liable to be dismissed.

Accordingly this misc. petition filed by the accused petitioners is dismissed.