Allahabad High Court High Court

Rajeev Kumar Singh Son Of Shri … vs State Of U.P. And Gulab Rai Son Of … on 2 September, 2005

Allahabad High Court
Rajeev Kumar Singh Son Of Shri … vs State Of U.P. And Gulab Rai Son Of … on 2 September, 2005
Equivalent citations: 2005 CriLJ 248
Author: P Srivastava
Bench: P Srivastava

JUDGMENT

Poonam Srivastava, J.

1. Heard learned counsel for the applicant and learned A.G.A. for the State.

2. This application has been filed challenging the order dated 10.5.2005 passed by the Sessions Judge, Sonebhadra in Criminal Revisioin No. 89 of 2004, Gulab Rai v. State and Ors., under Sections 147, 323, 435, 427, 504 I.P.C., Police Station Robertsganj, District Sonebhadra whereby the order dated 12.10.2004 passed by the Magistrate under Section 156(3) Cr.P.C. has been set aside.

3. The facts giving rise to the dispute is that an incident took place on 28.9.2004 within the college campus while the meeting of the members of Committee of Management of Jang Bahadur Inter College, Shahganj, Sonebhadra was continuing. One of the teachers was sitting on hunger strike and two other teachers instigated the students, as a result, the vehicle of the Manager and other members were set at fire. A first information report was lodged by the Principal of the institution on the same day at 12.30 P.M. which was registered at case crime No. 989 of 2004, under Sections 147, 323, 435, 427, 504 I.P.C. Police Station Robertsganj, District Sonebhadra. A copy of the first information report has been annexed as Annexure-1 to the affidavit. A perusal of the first information report shows that it has been detailed that furniture of the college was broken and the crowd went berserk. Subsequently an application was moved by the applicant, who is the Manager of the institution, under Section 156(3) Cr.P.C. before the Chief Judicial Magistrate, Sonebhadra on 12.10.2004 against ten persons. This application was moved against two teachers namely Sri Gulab Rai and Ram Bahal Singh and few others but the incident was one and the same, which was registered as Misc. Case No. 384 of 2004, Rajeev Kumar Singh v. Gulab Rai and Ors.. A copy of the application is annexed as Annexure-2. The Chief Judicial Magistrate, Sonebhadra vide order dated 12.10.2004 directed the Station Officer Police Station Robertsganj to register and investigate the case. It is thus apparent that the order was passed on that very day on which application was moved without calling for any report from the police. The accused opposite party no. 2 moved an application on 14.10.2004 before the Judicial Magistrate, Sonebhadra bringing to his notice that a first information report has been registered regarding the same incident and the police is investigating the matter. It was also brought to the notice of the Chief Judicial Magistrate that the applicant Rajeev Kumar Singh has been arrested as an accused in the cross case in case Crime No. 989-A, under Sections 147, 342, 323, 504 I.P.C. and he has already been granted bail in the said case. It was further contended that these material facts have been concealed by the applicant and the order has been obtained under Section 156(3) Cr.P.C. The application on behalf of opposite party no. 2 was rejected on the same day by the Chief Judicial Magistrate, Sonebhadra on the ground that since an order has already been passed for registering the case and investigating the same, he can not recall his own order. The said order is annexed as Annexure-5 to the affidavit. On perusal of the order, it transpires that while rejecting the application, the Chief Judicial Magistrate observed that in the event, it is true that the case is at case Crime No. 989 of 2004 and case Crime No. 989-A of 2004 is being investigated, then the Investigating Officer can very well look into the matter himself and it does not call for any order from him. Subsequently this order was challenged by filing a criminal revision No. 89 of 2004 which has been allowed by the revisional court on the basis of a decision of the Apex Court, 2001 S.C.C. Criminal, 1048 equal to , T.T. Antony v. State of Kerla and Ors.. The Apex Court had held that no fresh investigation on receipt of a subsequent information in respect of the same cognizable offence or the same occurrence or incident can be entertained. The Supreme Court had ruled that the sweeping power of investigation does not warrant subjecting a citizen each time to fresh investigation by the police in respect of the same incident. This decision was subject of review in a subsequent decision in the case of Upkar Singh v. Ved Prakash and Ors., . The Apex Court had ruled that in the case of T.T. Anthony (Supra) is accepted in its totality, then the result will be a complete exclusion of registration of a complaint in the nature of counter case. In fact the Supreme Court in the case of Upkar Singh (Supra) clarified the intention of the Hon’ble Judges in the case of T.T. Anthony to the effect that the Supreme Court held, any further complaint by the same complainant or others against the same accused, subsequent to the registration of a case, is prohibited under the Code and further complaint against the same accused will amount to an improvement on the facts mentioned in the original complaint, hence will be prohibited under Section 162 of the Code. For perusal, paragraphs 17 and 18 of the said judgment in Upkar Singh’s case are quoted below:-

“17. Having carefully gone through the above judgment, we do not think that this Court in the said cases of T.T. Anthony v. State of Kerala and Ors. has precluded an aggrieved person from filing a counter case as in the present case. This is clear from the observations made by this Court in the above said case of T.T. Antony v. State of Kerala and Ors. in paragraph 27 the judgment wherein while discussing the scope of sections 154, 156 and 173(2) Cr.P.C., this is what the Court observed:-

“In our view a case of fresh investigation based on the second or successive FIRs, not being a counter-case, filed in connection with the same or connected cognizable offences alleged to have been committed in the course of the same transaction and in respect of which pursuant to the first FIR either investigation is under way or final report under section 173(2) has been forwarded to the magistrate, may be a fit case for exercise of power under section 482 Cr.P.C. or under Articles 226/227 of the Constitution.”

Emphasis supplied.

18. It is clear from the words emphasized hereinabove in the above quotation, this Court in the case of T.T. Antony v. State of Kerala and Ors. has not excluded the registration of a complaint in the nature of a counter case from the purview of the Code. In our opinion, this Court in that case only held any further complaint by the same complainant or others against the same accused, subsequent to the registration of a case, is prohibited under the Code because an investigation in this regard would have already started and farther complaint against the same accused will amount an improvement on the facts mentioned in the original complaint, hence will be prohibited under section 162 of the Code. This prohibition noticed by this Court, in our opinion, does not apply to counter complaint by the accused in the 1st complaint or on his behalf alleging a different version of the said incident.”

4. Learned counsel for the applicant has cited two decisions of this Court, Vipin Chaudhary and Ors. v. State of U.P. and Anr. , 2005(1) U.P. Criminal Rulings, I have gone through the said gment and I am of the view that it does not help the applicant, lile dismissing the application of the applicant this Court had lowed the decision of Upkar Singh’s and T.T. Antony’s cases ipra) and clearly said that the prohibition noticed by this Court does : apply to the counter complaint by the accused in the first complaint on his behalf alleging different version of the said incident.

5. Similar view was expressed by the Apex Court in the case of Kari Chaudharv v. Mst. Sita Devi and Ors.,. The Apex Court had confirmed the view that the correct legal position is that there can not be two F.I.Rs, against the same accused in respect of the same case. But when there are rival versions in respect of the same episode, they would normally take shape of two different F.I.Rs, and investigation can be carried by the same investigating agency. Another case relied upon by the counsel for the applicant is, Anurag Tripathi v. State of U.P. and Ors., 2005 U.P. Criminal Rulings, 102. This case was a case, where earlier F.I.R. was instituted against unknown person and the Investigating Officer neither recorded any statement of the witnesses nor made any arrest. In fact on account of the interference of an M.L.A. did not investigate the matter and in such a circumstance, this Court had allowed the proceedings on the basis of subsequent F.I.R.

6. The facts of the present case are altogether different. It is not a case, where the investigating agency has shirked its responsibility of investigation, on the contrary there are two cross cases, one instituted against the opposite party no. 2, which has been registered at case Crime No. 989 of 2004, under Sections 147, 323, 435, 427 I.P.C. and other at case Crime No. 989-A of 2004, under Sections 147, 342, 323, 504 I.P.C. The applicant is also an accused in the cross case and has obtained bail. In the circumstances, the subsequent registration of the F.I.R. on the basis of an application under Section 156(3) Cr.P.C. is uncalled for and the revisional court did not commit any illegality in quashing the order of the Chief Judicial Magistrate whereby a. direction was issued for registration of the F.I.R. and its investigation. In fact it is not a cross version but it is only an improvement in the version given out in the previous F.I.R. In the event, the applicant wants to add something by way of giving additional facts of the incident and feels that something is lacking in the previous F.I.R., it is always open for him to say so in his statement before the police during the course of investigation. This alone will not entitle him to register a second F.I.R. regarding the same incident implicating the same accused.

7. Besides, it is noteworthy that when the application under Section 156(3) Cr.P.C. was filed on 12.10.2004, the Chief Judicial Magistrate did not think it proper to call for a report from the police as to whether any F.I.R. was registered in respect of the incident or not but proceeded to pass the order on that very date. The revisional court has taken these facts and circumstances into account while allowing the revision and I do not find that it calls for interference in exercise of inherent powers under Section 482 Cr.P.C. The application lacks merit and is accordingly dismissed.