High Court Kerala High Court

P.Marykutty vs The State Of Kerala on 9 November, 2009

Kerala High Court
P.Marykutty vs The State Of Kerala on 9 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 15034 of 2003(M)


1. P.MARYKUTTY, REVENUE DIVISIONAL
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE DIRECTOR OF VIGILANCE AND

3. THE CHIEF ELECTORAL OFFICER,

                For Petitioner  :SRI.K.RAMAKUMAR (SR.)

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :09/11/2009

 O R D E R
                   M.SASIDHARAN NAMBIAR,J.

       -------------------------------------------------------------------
         O.P.NO.15034/2003, W.P.C.NOs.18262/2003
                      and W.P.C.No.7100/2007
        -----------------------------------------------------------------

                   Dated       9th    November 2009


                                JUDGMENT

Special Judge, Vigilance, Thrissur received

an unsigned and undated petition from unidentifiable

“employees standing against corruption in civil

service” alleging that they had sent a letter

addressed to Deputy Superintendent of Police,

Vigilance and Anti Corruption Bureau wherein

several instances of corruption were pointed out

involving the officers connected with General

election, claiming expenses for engaging in the

election work, and contending that the Deputy

Superintendent of police is not taking appropriate

action and therefore, a direction to conduct

immediate enquiry is to be given to the Deputy

Superintendent of Police. From the records called for

from the concerned Vigilance court, it is seen that

the learned Special Judge on receipt of the complaint

called for a report from District Collector, Thrissur

O.P.NO.15034/2003, W.P.C.NOs.18262/2003
and W.P.C.No.7100/2007
2

on the allegations. A report is seen received by the

Vigilance Judge from the District Collector dated

29/3/2003 stating that on examination several bills

produced appeared to be bogus. On receipt of the report

from the District Collector, Vigilance Judge passed an

order dated 31/3/2003 directing forwarding of the

materials before the Special Judge to the Director of

Vigilance and Anti Corruption Bureau, Thiruvananthapuram

under Section 156(3) of Code of Criminal Procedure for

registration of a crime in each instances against

public servants disclosed by the records, making it

clear that the criminal matters involving the public

servants functioning under the State Election

Commission who were under deputation or directly, could

be investigated by the Vigilance. The Vigilance and Anti

Corruption Bureau was permitted to seize and peruse

the records for the purpose of investigation. Based on

this order, crime No.10/2003 of Vigilance and Anti

Corruption Bureau, Thrissur was registered. These

petitions are filed by the respective accused to quash

the order passed by the Special Judge directing

investigation.

2. Petitioners would contend that the very

O.P.NO.15034/2003, W.P.C.NOs.18262/2003
and W.P.C.No.7100/2007
3

procedure adopted by the Special Judge is illegal and

erroneous. It is pointed out that the petition based on

which Special Judge has taken action, is an anonymous

petition and names of the office bearers of the members

of the association is not disclosed in the complaint and

such a complaint should not have been accepted by the

learned Special Judge and as it is not a complaint as

provided under Code of Criminal Procedure, learned

Special Judge should not have acted on the said

petition. It was also contended that by the impugned

order Special Judge has found prima facie that

allegations are true and when a complaint is sent for

investigation under Section 156(3), learned Special

Judge cannot give his opinion on the merits or otherwise

of the complaint. It was pointed out that once

cognizance is taken on the complaint under Section 200

of the Code, there cannot be a direction for

investigation under Section 156(3) of the Code, though

investigation could be ordered as provided under Sub

Section 1 of Section 202 of Code of Criminal Procedure.

It is pointed out that the impugned order is for

directing investigation under Section 156(3) and not

an investigation under Section 202(1) of Code of

O.P.NO.15034/2003, W.P.C.NOs.18262/2003
and W.P.C.No.7100/2007
4

Criminal Procedure. It is also pointed out that the

Special Judge cannot give his opinion on the prima facie

case when investigation is ordered under Section 156(3)

and if cognizance is to be taken as provided under

Section 200, it is mandatory that complainant and his

witness present should be examined and then only Special

Judge can proceed under Section 202 of Code of Criminal

Procedure. It is therefore, argued that the very

procedure adopted is illegal and has to be quashed.

3. Learned Public Prosecutor submitted that

even if for the illegal procedure adopted by the Special

Judge, the order is quashed liberty is to be granted to

the State to proceed against the corrupt officials.

4. There is force in the submission made on

behalf of the petitioners. If cognizance on a complaint

is taken by the learned Special Judge, he has to conduct

enquiry as provided under Section 200 or 202. If

cognizance is taken thereafter learned Magistrate or

Special Judge cannot direct the investigation under

Section 156(3) of Code of Criminal Procedure by

reverting to the pre-cognizance stage. True, as provided

under Sub Section 1 of Section 202 the Special Judge can

direct an the investigation to be made by the Police

O.P.NO.15034/2003, W.P.C.NOs.18262/2003
and W.P.C.No.7100/2007
5

officer but that investigation is not an investigation

under Section 156(3) which can end only on filing a

final report under Section 173(2) but an investigation

limited as provided under Sub Section 1 of Section 202.

If Special Judge finds that the complaint is to be sent

for investigation under Section 156(3), which is a pre-

cognizance stage he cannot proceed with the complaint

under Section 200 or Section 202 and instead has to send

it for investigation under Section 156(3) before

considering merit of the complaint. As provided under

Section 200 Special Judge on receipt of the complaint

without examining the complainant and the witness if any

present provided under Section 200, cannot call for a

report from the District Collector. Special Judge can

call for the report in that petition, only if he is

taking cognizance on the complaint, though he can decide

later after conducting inquiry under Section 202 whether

cognizance of the offence is to be taken and summons is

to be issued under Section 204 or complaint is to be

dismissed under Section 203. But once he has acted upon

the complaint and finds a prima facie case, it is taking

cognizance of the complaint, in which case he

necessarily has to follow the procedure provided under

O.P.NO.15034/2003, W.P.C.NOs.18262/2003
and W.P.C.No.7100/2007
6

Section 200 or 202 of the Code. The order of the Special

Judge shows that after getting the report from the

District Collector, Special Judge heard the legal

advisor of the vigilance Anti Corruption Bureau and

thereafter passed a detailed order regarding a prima

facie case on the allegations raised and also lack of

bonafides on the part of the persons against whom

allegations are raised and then directed an

investigation under Section 156(3) of the Code. Special

Judge could not have legally proceeded thereafter

reverting to the pre-cognizance stage by directing

investigation under Section 156(3). The legal position

is settled by the Apex court in D.Laxminarayan v.

V.Narayana (AIR 1976 SC 1672) as follows.

                          "16. The     position   under
           the Code of 1898 with regard to the
           diction        to     send     a   complaint
           disclosing        a   cognizable   offence--

whether or not triable exclusively
by the Court of Session– to the
Police for investigation under
Section 156(3), remains unchanged
under the Code of 1973. The
distinction between a police
investigation ordered under Section

O.P.NO.15034/2003, W.P.C.NOs.18262/2003
and W.P.C.No.7100/2007
7

156(3) and the one directed under
Section 202, has also been
maintained under the new Code; but a
rider has been clamped by the 1st
proviso to Sec.202(1) that if it
appears to the Magistrate that an
offence triable exclusively by the
Court of Session has been committed,
he shall not make any direction for
investigation.

17. Section 156(3) occurs
in Chapter XII, under the caption:

“Information to the Police and their

powers to investigate”; while
Section 202 is in Chapter XV which

bears the heading “Of complaints to

Magistrate”. The power to order
police investigation under Section
156(3) is different from the power
to direct investigation conferred by
Sec.202(1). The two operate in
distinct spheres at different
stages. The first is exercisable at
the pre-cognizance stage, the second
at the post-cognizable stage when
the Magistrate is in seisin of the
case. That is to say in the case of
a complaint regarding the
commission of a cognizable offence,

O.P.NO.15034/2003, W.P.C.NOs.18262/2003
and W.P.C.No.7100/2007
8

the power under Sec.156(3) can be
invoked by the Magistrate before the
takes cognizance of the offence
under Section 190(1)(a). But if he
once takes such cognizance and
embarks upon the procedure embodied
in Chapter XV, he is not competent
to switch back to the pre-cognizance
stage and avail of Section 156(3).

It may be noted further that an
order made under sub-section (3) of
Section 156, is in the nature of a
peremptory reminder or intimation
to the police to exercise their
plenary powers of investigation
under Section 156(1). Such an
investigation embraces the entire
continuous process which begins
with the collection of evidence
under Section 156 and ends with a
report or charge sheet under Section

173. On the other hand, Section
202 comes in at a stage when some
evidence has been collected by the
Magistrate in proceedings under
Chapter XV, but the same is deemed
insufficient to take a decision as
to the next step in the prescribed
procedure. In such a situation, the
Magistrate is empowered under

O.P.NO.15034/2003, W.P.C.NOs.18262/2003
and W.P.C.No.7100/2007
9

Section 202 to direct, within the
limits circumscribed by that

section, an investigation “for the
purpose of deciding whether or not
there is sufficient ground for

proceeding”. Thus the object of an
investigation under Section 202 is
not to initiate a fresh case on
police report but to assist the
Magistrate in completing
proceedings already instituted upon
a complaint before him.

5. As rightly pointed out by the learned

counsel appearing for the petitioners, complaint

received by the learned Special Judge and acted upon is

not signed by any person. Name of the person who sent

the petition is also not disclosed. Though it is

purportedly sent by “the employees standing against

corruption in civil service” its office bearers are not

disclosed and it is not a defined body or group.

This petition can only be treated as an anonymous

petition.

6. Complaint is defined under clause (d) of

Section 2 of Code of Criminal Procedure means any

allegations made orally or in writing, to a

O.P.NO.15034/2003, W.P.C.NOs.18262/2003
and W.P.C.No.7100/2007
10

Magistrate with a view to his taking action under the

Code that some person, whether known or unknown, has

committed an offence, but does not include a police

report. Section 200 provides that a Magistrate taking

cognizance of an offence on complaint shall examine

upon oath the complainant and the witnesses, if any

present and the substance of such examination shall be

reduced to writing and shall be signed by the

complainant and the witnesses and also by the

Magistrate. Therefore, to take cognizance of a

complaint, there should be a complainant whose identity

could be ascertained and who can be examined by the

Magistrate, as provided under Section 200 of Code of

Criminal Procedure. Therefore, an anonymous petition

cannot be treated as a complaint which can be taken

cognizance by the Magistrate under Section 200 of the

Code.

7. As stated earlier records of the Special

Judge shows that Magistrate had acted upon the anonymous

petition and called for a report and thereafter passed

the order, without making any attempt to comply with

the procedure provided under Section 200 of the Code.

Learned Special Judge acted illegally and entered a

O.P.NO.15034/2003, W.P.C.NOs.18262/2003
and W.P.C.No.7100/2007
11

finding of prima facie case, without following the

procedure provided under Section 200 or 202 of the Code

and then illegally sent the petition and the records to

the police for investigation under Section 156(3) of the

Code. Even though the learned Special Judge passed the

impugned order, after getting a report, the order

passed for investigation under Section 156(3) is not

on the report submitted by the District Collector but on

the anonymous petition. In such circumstances, the order

passed by the Special Judge is clearly illegal and can

only be quashed.

8. All the petitions are allowed and the

order passed by Special Judge, Vigilance, Thrissur dated

31/3/2003, directing registration of a case and its

investigation and registration of the case in

compliance with the order are quashed. It is also made

clear that quashing of the order will not affect the

right of the State to proceed against the corrupt

officials in accordance with law.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.