High Court Patna High Court - Orders

Parmanand Jayaswal & Anr vs State Of Bihar & Anr on 11 November, 2011

Patna High Court – Orders
Parmanand Jayaswal & Anr vs State Of Bihar & Anr on 11 November, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Criminal Miscellaneous No.41500 of 2008
                                  1. Parmanand Jayaswal
                                  2. Sudhir Prasad Singh
                                          ----------------- Petitioners
                                            Versus
                                   1. State Of Bihar
                                   2. Ratan Purvey
                                            --------------- Opposite Parties
                                           ----------

3. 11-11-2011 This is an application for quashing the

order dated 14.7.2006 passed by Sri R.K.Singh,

Judicial Magistrate, 1st Class, Rosera,

Samastipur in C.R. 235 of 2004, T.R. 109 of

2008 by which he arrayed the petitioners as

accused persons in this case and they have been

put on trial along with other accused persons

under section 319 of the Cr.P.C.

Heard counsel for the parties.

Brief fact of the Complaint Case is

that complainant and accused persons are sons

of late Ramotar Purbey who had five sons. For

accused no.1 it is said that he fraudulently

succeeded to get a gift deed executed by late

Ramotar Purbey in favour of his wife (accused

no.2) in conspiracy with petitioners and one

Awadhesh Lal Karn (accused no.5). After

examination of complainant on solemn

affirmation and his witnesses in enquiry

cognizance was taken in the case against
2

accused nos. 1 and 2 only against whom summons

were issued, trial commenced, witnesses

examined in the case before charge. In that

course a petition was filed on behalf of

complainant-opposite party no.2 on 27.4.2005

under section 319 Cr.P.C. before the trial

court. Same was opposed on behalf of defence

but petition filed on behalf of complainant-

opposite party no.2 is allowed by order dated

27.4.2005 arraying petitioners along with one

Awadhesh Lal Karn as accused in the case and

summons are issued. It is made clear that

accused no.1 Shambhunath Purbey and accused

no.5 Awadhesh Lal Karn are dead now.

          Submission            advanced             by        counsel

appearing       on    behalf      of    petitioners            is    that

under section 319 persons “not being accused in

the case” can only be summoned while in instant

case petitioners were named in the complaint

petition, in full-fledged inquiry no liability

could be fixed upon them after considering the

statement of complainant-opposite party no.2

and his witnesses examined in course of

enquiry. His further submission is that once

they (petitioners) are made accused in

complaint petition it would amount that they
3

were accused in the case and not coming in the

expression „not being the accused‟. Section 319

Cr.P.C. runs as follows:

“319. Power to proceed against
other persons appearing to be guilty
of offence.-(1) Where, in the course
of any inquiry into, or trial of, an
offence, it appears from the evidence
that any person not being the accused
has committed any offence for which
such person could be tried together
with the accused, the Court may
proceed against such person for the
offence which he appears to have
committed.”

It is admitted to the parties that the

only persons “not being the accused” can be

summoned under section 319 Cr.P.C. Further

admission is that till submission of charge

sheet no person can be said accused in Police

case, controversy is in cases filed on

complainant petition.

          In     Complaint         Case    as   appeared      in

instant    case,       case    was    made      over   to    the

concerned Magistrate for inquiry under section

192 Cr.P.C. arraying petitioners also accused

but no summons or warrant was issued against

these petitioners and section 319 Cr.P.C. is

clear enough that person or persons against

whom relief is sought for proceeding their

trial with accused facing trial, in inquiry or
4

trial should not be accused, so there appears

difference in between the cases filed as

Police Case and cases on complaint. In

complaint cases if some one is made accused in

complaint petition and on inquiry as in the

instant case no summons is issued “not being

the accused” comes to an end. This view finds

support from the cases reported in AIR 1990

Supreme Court 2158 (Sohan Lal & Ors. Vs State

of Rajasthan) and 2004(1) PCCR 21 (Rama Devi

and anr. vs. The State of Bihar and anr.). In

clear words it comes that petitioners were

made accused against whom inquiry was

conducted and no summons was issued amounts

equivalent to their discharge, so they cannot

be summoned under section 319 Cr.P.C.

Thus, the application for quashing is

allowed and the impugned order dated 14.7.2006

passed in C.R.235 of 2004, T.R.109 of 2008 is

hereby quashed.

( Mandhata Singh, J.)
AI/ AFR