High Court Jharkhand High Court

M/S Shree Bhagwati Rice & Flour … vs State Of Jharkhand & Ors on 12 August, 2009

Jharkhand High Court
M/S Shree Bhagwati Rice & Flour … vs State Of Jharkhand & Ors on 12 August, 2009
            In the High Court of Jharkhand at Ranchi

                   W.P.(Cr.) No.266 of 2009

            M/s. Shree Bhagwati Rice & Flour Mills and another... Petitioners

                   VERSUS

            State of Jharkhand and others................................. Respondents

            CORAM: HON'BLE MR. JUSTICE R.R.PRASAD

            For the Petitioners : Mr.Ajit Kumar
            For the J.S.E.B      : Mr. Rajesh Shankar
            For the State         : Mr. R.K.Singh, G.P.IV

Reserved on 10.8.2009                                 Pronounced on 12. 8.2009

5.   12.8.09

. Through this writ application extraordinary jurisdiction of this

Court as enshrined under Article 226 of the Constitution of India

has been invoked for directing the respondent no.2, Superintendent

of Police, Deoghar and also respondent no.3, Officer-in-Charge of

Nagar Police Station, Deoghar to get the computerized meter

seized in connection with a police case tested/analyzed by a

competent Testing Agency before the meter looses its memory.

It was submitted on behalf of the petitioners that M/s.

Bhagwati Rice & Floor Mills situated at Baijnathpur, Deoghar on

being given electric connection by the Jharkhand State Electricity

Board in LTIS category was consuming electric energy and was

making payment regularly and the trend of the consumption would

show that it was always on increasing side for which payment was

always made but suddenly on 8.7.2009, officials of the Board laid

a raid in the premises of the petitioners and on inspection, seal of

the meter box put by the Board was allegedly found tampered with

and on its removal, when it was examined body seal as well as

terminal cover seal were allegedly found to be tampered with and

hence, first information report was lodged alleging therein that the

accused persons by tampering with seals has been consuming

electric energy stealthily and thereby committed offence under
2

section 135/138 of the State Electricity Act. The said case was

registered as Nagar P.S. case no.216 of 2009 under section

135/138 of the State Electricity Act.

It was further submitted that the raiding party admittedly

never found any foreign device to disturb the meter circuit and as

such, any manipulation obstructing the reading of the meter must

have been recorded and stored in the electric meter which is a

Tamper Proof Meter and hence, if it is tested by an expert agency,

everything would come to the surface as to whether there has

been any theft of the electric energy but if the Investigating

Agency would cause delay in getting the electric meter tested,

every reading which is in the memory of the electric meter will

disappear and in that event, thereby there would be miscarriage of

justice and under this situation, Investigating Agency be directed

to get the reading of the meter analyzed.

However, learned counsel appearing for the Electricity Board

submitted that having found several seals fixed at the meter

tampered with, case was instituted for theft of electric energy. On

institution of the case the police has taken in possession of the

meter in question and now the Investigating Agency would

proceed with the investigation in the manner which it deems fit

and proper as he is free to proceed with the investigation in its own

way and under this situation, it would always be unwarranted if he

is directed to investigate in a particular manner.

Upon it learned counsel appearing for the petitioners

submitted that there has been no doubt that the Investigating

Agency is free to investigate the matter in its own way but if it

appears to the Court that he is not proceeding in the manner to

get the real fact to come to the surface, the Court in exercise of
3

extraordinary jurisdiction can certainly direct the Investigating

Agency to do justice to the parties.

In support of his submission learned counsel has referred to

a decision rendered in a case of Sashikant vs. Central Bureau

of Investigation and others [(2007) 1 SCC 630].

Having heard learned counsel appearing for the parties, it

does appear that after the case was instituted, Investigating

Agency is proceeding with the matter of the investigation and it is

not known to us as to in what manner the Investigating Agency is

proceeding with. It is only the speculation as it appears from the

submission that the Investigating Officer has not been

contemplating to get the data of the electronics meter analyzed by

an expert agency. Assuming that the Investigating Officer has not

been contemplating to get the data analyzed whether this Court in

that situation does have power to direct the Investigating Officer to

investigate the case in a particular manner, the answer certainly

would be in negative.

In a number of decisions the Hon’ble Supreme Court has

held that the police has statutory right to investigate into the

circumstances of any alleged cognizable offence without authority

from a Magistrate and that power of the police to investigate

cannot be interfered by the High Court in its exercise of power

under section 482 of the Code of Criminal Procedure or

extraordinary power as enshrined under Article 226 of the

Constitution of India.

In this regard I may refer to a decision of the apex Court in

a case of Divine Retreat Centre vs. State of Kerala and

others [(2008) 3 SCC 542] wherein it has been observed as

under:

4

” It is altogether a different matter that the High
Court in exercise of its power under Article 226 of the
Constitution of India can always issue appropriate
directions at the instance of an aggrieved person if
the High Court is convinced that the power of
investigation has been exercised by an Investigating
Officer mala fide. That power is to be exercised in
rarest of the rare cases where a clear case of abuse
of power and non-compliance with the provisions
falling under Chapter XII of the Code is clearly made
out requiring the interference of the High Court. But
even in such cases, the High Court cannot direct the
police as to how the investigation is to be conducted
but can always insist for the observance of process as
provided for in the Code.”

Even in a case referred to above on behalf of the petitioners,

it has been held that ordinarily it is not within the province of the

Court to direct the Investigating Agency to carry out investigation

in a particular manner, writ court ordinarily would not interfere

with the functioning of the Investigating Agency, rather only in

exceptional cases it may do so.

The instant case never appears to be an exceptional case as

nothing is on the record to show mala fide on the part of the police

nor does it appear a case of non-compliance of the provisions

falling under Chapter XII of the Code.

Under this situation, petitioner is not entitled to relief as

sought for and hence, this application is dismissed. However,

before parting with this order, it may be observed that if the entire

case rests on the analysis of the date of the electronic meter, it is

normally expected that in order to arrive at the right conclusion one

would go for the test.

(R.R.Prasad, J.)
ND/