Allahabad High Court High Court

Rakesh Puri And Bhaskar Puri Both … vs State Of Uttar Pradesh And … on 25 September, 2006

Allahabad High Court
Rakesh Puri And Bhaskar Puri Both … vs State Of Uttar Pradesh And … on 25 September, 2006
Author: V Prasad
Bench: V Prasad


JUDGMENT

Vinod Prasad, J.

1. The two uterine brothers Rakesh Pun and Bhaskar Puri have preferred this revision aggrieved by the order dated 19.8.2006 passed by ACJM, Varanasi Under Section 156(3) Cr. P.C. on the application of Shubhankar Chakravarti, O.P. No. 2 by which the Additional Chief Judicial Magistrate had directed for registration and investigation of the case against the revisionist on the said application.

2. The allegations in short against the revisionist in the application Under Section 156(3) Cr. P.C., filed on 10.8.1996 by O.P. No. 2 were that Shubhankar Chakravarti is the “Mahant” of Batuk Bhairon Mandir Varanasi and used to do the prayer etc of the deity. On 6.8.2006 at 12.20 in the night Himanshu Singh and Gaurav Gupta were performing the prayer in the said temple when the two revisionists accompanied with seven other anti social elements came there uttering filthy abuses and started threatening the applicant(respondent No. 2) to vacate the temple premises immediately. On resistance being shown, Rakesh Puri assaulted Gaurav Gupta with Bhujali at the instigation of Bhaskar Puri. After the said assault on Gaurav Gupta, Himanshu Singh and the informant were also assaulted by the revisionists and his associates as a result of which they sustained injuries. During this marpit Bhashkar Puri also fired at Shubhankar Chakravarti O.P. No. 2 from his country made pistol but the shot evaded him. Many people of vicinity collected and intervened in the incident on which the revisionists and his associates left the place of the incident. The written Tahrir by Shubhankar Chakravarti respondent opposite party No. 2 was refused to be registered as FIR by the Incharge of Police Station Bhelupur, district Varanasi on the pretext of no medical examination report. The applicant, Himanshu Singh and Gaurav Gupta got themselves medically examined at Pandit Deen Dayal Upadhyay Government Hospital. Inspite of their medical reports the FIR was not registered and consequently O.P. No. 2 informed SSP Varanasi in writing. However nothing was done in the matter, consequently he wielded the power of the Magistrate Under Section 156(3) Cr. P.C. by filing an application on 10.8.2006. Alongwith the application he had appended the application which he had sent to the SSP, Varanasi with three medical reports. Medical report of Himanshu Singh, indicate that he had sustained four visible injuries of various sizes on various parts of his body including three complains of pain. Gaurav Gupta had sustained a lacerated wound with three abrasions and swellings. Respondent No. 2 Shubhankar Chakravarti had sustained three contused swelling and abrasions. All the injuries of three injured persons, in the opinion of the doctor, were caused by hard and blunt object. Finding cognizable offence being disclosed, prima-facie, ACJM, Court No. 2, Varanasi ordered for registration and investigation of the case vide impugned order dated 19.8.2006. One more fact, which requires to be mentioned at this stage, is that during the course of hearing on the application Under Section 156(3) Cr. P.C. filed by OP. No. 2 the accused revisionists had also appeared in the court and had prayed for staying of the proceedings, which was rejected by the ACJM, Court No. 2 Varanasi holding that they had no locus standi to oppose the said application and their application for stay was not maintainable. Since the accused failed to get the proceedings installed, they have filed the present revision in this Court with the prayer of quashing the order dated 19.8.2006, by which their application for installation of the proceedings has been rejected and the order for registration and investigation of the case has been passed by ACJM, Court No. 2 Varanasi.

3. I have heard Sri Manish Tiwari, learned Counsel for the revisionists in support of this application and the learned AGA in opposition.

4. At the very out set the question of maintainability of this revision at the instant of the two revisionists against whom an order Under Section 156(3) Cr. P.C. was passed, came up for consideration, as the learned AGA raised the preliminary objection that this revision by the two revisionists is not maintainable.

5. Learned Counsel for the revisionists submitted that since the application Under Section 156(3) Cr. P.C. had been filed against them and the order will definitely affect them prejudicially they have got a right to maintain the revision. He further contended that after an order Under Section 156(3) is passed the police has got no option but to register the FIR against the revisionist, therefore, the revisionists have got a right to challenge the said order passed by the learned Magistrate in as much as their fundamental right is jeopardized. He further contended that the Magistrate must hear the accused at the stage of 156(3) Cr. P.C. and therefore also the impugned order deserves to be set aside.

6. Learned AGA on the other hand contended that the Magistrate was not obliged to hear the accused at the stage of 156(3) Cr. P.C. as he was exercising the administrative power of control over the police by passing a judicial order. He submitted that the contention raised by the learned Counsel for the revisionists is against the basic principles of criminal law and Section 156(3) Cr. P.C. He further submitted that Supreme Court had laid down in many judgments that the accused has no right of hearing before being summoned. He further submitted that passing of an order Under Section 156(3) Cr. P. C the Magistrate had only directed the registration of the case and its investigation and the accused has got no right to challenge the aforesaid order. He can challenge the FIR if it does not disclose the commission of a cognizable offence in a writ court. He further submitted that Section 397 and 401 Cr. P.C. is not at all applicable against such an interlocutory order of registration and investigation and this revision is not maintainable and deserves to be dismissed.

7. I have considered the submissions raised by both the parties.

8. Section 156(3) Cr. P.C. falls under Chapter XII, which deals with the power of police to register and investigate the cognizable offence Under Section 154(1) and 156(1) Cr. P.C. The law has mandated the police to register all the informations whether oral or in writing if it discloses the commission of a cognizable offence in the form and in the manner prescribed by the respective State Government and to obtain the signature of the informant after its registration. Sub-clause (3) of Section 154 Cr. P.C. provides that if the Officer Incharge of the Police Station refuses to register such an information which discloses the commission of a cognizable offence the aggrieved person may send, through post, the substance of such information in writing to the concerned Superintendent of Police who will either investigate into the matter himself or get it investigated through some officer if it discloses the commission of a cognizable offence. It further provides that deputed officer after such entrustment of investigation by the Superintendent of Police will have all the powers of the Officer Incharge of Police Station as is provided to him under the law. Thus Section 154(3) Cr.P.C. is the power conferred on Superintendent of Police to get the FIR registered in case the same is refused by the officer in charge of the concerned police station when cognizable offence is disclosed by such information. Section 156(1) in conjunction with Section 157(1) Cr.P.C. provides that every cognizable offence must be investigated if the officer in charge of police station has got “reason to suspect” that cognizable offence is disclosed after registration of the FIR. Thus the scheme of the Code from Section 154 to Section 157 Cr.P.C. makes is clear that all information disclosing commission of cognizable offence must be registered as a FIR at the police station and the officer in charge of a police station has got no right to refuse it’s registration. In case of refusal to register such an information as FIR the officer in charge of police station is guilty of flouting the mandate of law. Subsequently after it’s registration if the officer in charge of the police station has “reason to suspect” that cognizable offence is disclosed by the said registered FIR he must investigate it. This aspect of the matter has been dealt, exhaustively, by the Apex Court in the case of State of Haryana and Ors. v. Bhajan Lal and Ors. 1992 SCC(Cr.) 426 In paras 30,31 and 33 the apex court has laid down that:

30. The legal mandate enshrined in Section 154(1) is that every information relating to the commission of a “cognizable offence ” (as defined under Section 2(c) of the code) if given orally(in which case it is to be reduced into writing) or in writing to “an officer in charge of a police station” (within the meaning of Section 2(o) of the code) and signed by the informant should be entered in a book to be kept by such officer in such form as the state government may prescribe which form is commonly called as ” First Information report” and which act of entering the information in the said form is known as registration of a crime or a case.

31. At the stage of registration of a crime or a case on the basis of the information disclosing a cosnizable offence in compliance with the mandate of Section 154(1) of the code the concerned police officer can not embark upon an enquiry as to whether the information, laid by the informant is reliable and genuine or otherwise and refuse to register a case on the ground that the information is not reliable or credible. On the other hand, the officer in charge of a police station is statutorily obliged to register a case and then to proceed with the investigation if he has reason to suspect the commission of an offence which he is empowered under Section 156 of the code to investigate subject to the proviso to Section 157…. In case, an officer in charge of a police station refuses to exercise the jurisdiction vested in him and to register a case on the information of a cognizable offence reported and thereby violates the statutory duty cast upon him, the person aggrieved by such refusal can send the substance of the information in writing and by post to the superintendent of police concerned who if satisfied that the information forwarded to him discloses a cognizable offence, should either investigate the case himself or direct an investigation to be made by any police officer subordinate to him in the manner provided by Sub-section (3) of Section 154 of the Code.

33. It is, therefore, manifestly clear that if any information disclosing a cognizable offence is laid before an officer in charge of a police station satisfying the requirements of Section 154(1) of the code the said police officer has no other option except to enter the substance thereof in the prescribed form, that is to say, to register a case on the basis of such information.

(Under line Emphasis Supplied).

9. Section 156(3) provides that the Magistrate may order such an investigation as mentioned above. These words clearly indicate and are relatable to an investigation which is to be conducted by the police under Section 156(1) Cr.P.C. The purview of the power of the Magistrate conferred under Section 156(3) Cr.P.C. does not travel beyond the said scope. It is limited in nature and the Magistrate under that Sub-section is empowered only to look to the application or complaint only to find out as to whether a cognizable offence is disclosed or not? Let me make it clear that registration of a FIR is quite different than the investigation of the same. It has been so held in the case of Bhajan Lal (Supra) by the apex court. In para 41 of the said judgment the apex court has held:

We shall now examine as to what are the requirements to be satisfied by an officer in charge of a police station before he enters into the realm of investigation of a cognizable offence after the stage of registration of the offence under Section 154(1).We have already found that the police have under Section 154(1) of the code a statutory duty to register a cognizable offence and thereafter under Section 156(1) a statutory right to investigate any cognizable case without requiring sanction of a Magistrate. However, the said statutory right to investigate a cognizable offence is subject to the fulfillment of pre- requisite condition, contemplated in Section 157(1). The condition is that the officer in charge of the police station before proceeding to investigate the facts and circumstances of the case should have “reason to suspect” the commission of an offence which he is empowered under Section 156 to investigate

(Under line emphasis supplied).

10. In para 48 and 49 of the same judgment the apex court has reiterated the same view and has concluded the aspect thus:

Resultantly, the condition precedent to the commencement of the investigation under Section 157(1) Cr.P.C. of the code is the existence of the reason to suspect the commission of a cognizable offence which has to be, prima fecie, disclosed by the allegations made in the first information report laid before the police officer under Section 154(1).

11. In the case of Madhu Bala v. Suresh Kumar and Ors. 1998 SCC(Cr.) 111 it has been held by the Supreme Court in para 10 thereof:

The provisions of the code therefore do not in any way stand in the way of a Magistrate to direct the police to register a case at the police station and then investigate into the same. In our opinion when an order for investigation under Section 156(3) of the code is to be made the proper direction to the police would be ” to register a case at the police station treating the complaint as the first information report and investigate into the same

(emphasis supplied).

12. It has been held by the apex court in the case of Central Bureau of Investigation through S.P. Jaipur v. State of Raiasthan and Anr. 2001 SCC(Cr) 524 as follows:

What is contained in Sub-section (3) of Section 156, is the power to order the investigation referred to in Sub-section (1), because the words ” order such an investigation as above mentioned ” in Sub-section (3) are inmistakablv clear as referrins to the other Sub-section. Thus the power is to order an “officer in charge of a police station” to conduct investigation

(Emphasis mine and Supplied)

13. It has further been laid down in the same judgment:

The primary responsibility for conducting investigation into offences in cognizable cases vests with such police officer. Section 156(3) of the code empowers a Magistrate to direct such officer in charge of the police station to investigate any cognizable case over which such Magistrate has jurisdiction.

(Emphasis mine and Supplied)

14. In para 16 thereof the apex court has laid down the law, in respect of the power of Magistrate under Section 156(3) Cr.P.C. as follows:

We therefore reiterate, that the magisterial power can not be stretched under the said sub’ section beyond directing the officer in charge of a police station to conduct the investigation

(Emphasis mine and supplied)

15. The above quoted passages unequivocally brines out the ambit of power of Magistrate under Section 156(3) Cr.P.C. Under the said section the Magistrate does not take the cognizance of the offence himself and the power is wielded by him at the pre cognizance stage falling under chapter XII relating to the power of the police to investigate into the cognizable offence. Thus at the stage of Section 156(3) Cr.P.C, a person against whom an application under the said section is filed does not come into the picture at all to participate in the proceedings. It is preposterous even to cogitate that a person has a right to appear before the Magistrate to oppose an application seeking a direction from him for registration and investigation of the offence when he has got no right to participate in the said ex-parte proceeding. If permitted this will amount to killing of foctus of investigation in the womb when it was not there at all. Such a power has not been conferred under the law on the prospective accused. See Hari Raj Singh v. State of U.P. 2000 (46)ACC 1180 Brijesh v. State of U.P. and Ors. 1997 (34) ACC 687 Father Thomas v. State of U.P. and Ors. 2002 (44) ACC 143. Further at the stage of Section 156(3) Cr.P.C. which is a pre cognizance stage there is no body who is an accused. The character of being an accused will be implanted on a person only by registration of the FIR by the police or by taking cognizance by the Magistrate of the offence and summoning of the person as an accused under Section 204 Cr.P.C. Thus no person can be bestowed with a right to challenge an order for registration and investigation of offence passed under Section 156(3) Cr.P.C. when he is not even an accused. Another reason for taking this view is that order under Section 156(3) Cr.P.C. can be passed by the ‘Executive Magistrate’ as well. The words “Any Magistrate” under that Sub-section includes ‘Executive Magistrate’ also and such an order if passed by the ‘Executive Magistrate’ will certainly be an interlocutory order barred under Section 397(2) Cr.P.C. from being challenged under Section 397(1) Cr.P.C. which conferres revisional powers on high court as well on Session’s Judge. The third reason for taking this view is that Cr.P.C. does not permit the accused to challenge any order at every stage of proceedings. There are certain stages in which even though judicial orders are passed but the person aggrieved has no right to challenge the order even on the pretext that his Fundamental Rights are being infringed. As exemplars, I refer, that an accused does not have a right to challenge the registration of a complaint and taking cognizance on it by the Magistrate, recording of statements under Section 200 and 202 Cr.P.C, issuing of bailable and non-bailable warrants, registration of charge sheet after investigation under Section 173 Cr.P.C, granting of adjournments, exemption of accused, fixing dates for evidences, recording of statement under Section 313 Cr.P.C., directing for further investigation by the police under Section 173(8) Cr.P.C. etc. etc. All these types of orders and many such other orders are all judicial orders passed in a judicial proceeding but they are not subjected to the revisional powers of the courts under Section 397(1) Cr.P.C. at the instance of the accused. If an accused does not have a right to participate in a proceeding at the stage of Section 156(3) Cr.P.C. it is incomprehensible that he has power to challenge order passed under that section more so order for registration of FIR which is different from investigating the offences, if any, disclosed by the said FIR. In the case of Bhajan Lal (Supra) while laying down the guidelines for quashing of the FIR the apex court has not conferred the power on the accused to challenge the registration of FIR against him. This matter has come up before the apex court in the case of Janta Dal v. H.S. Chowdhary and Ors. 1993 SCC(Cr) 36 (Known as Bofor’s case) where the apex court denounced the practice of lower court in issuing of notice on the registration of FIR under Section 397(1) or 482 Cr.P.C. In the said case the revisional court because of various illegalities had taken suo motu cognizance and had issued notice to C.B.I. to show cause as to why the FIR and the proceeding subsequent thereto be not quashed. The apex court in the concluding part of it’s judgment quashed the order of revisional court under Section 397 and 401 read with Section 482 Cr.P.C. taking suo motu cognizance. In the same case apex court has approved the judgment of Kekoo J. Maneckji v. Union of India 1980 Cr.LJ.258(Bom) in para 156 thereof in which it has been held as follows:

This is admittedly a stage where the prosecuting agency is still investigating the offence and collecting evidence against the accused. The petitioner, who is the accused, has therefore no locus standi as this stage to question the manner in which the evidence should be collected. The law of this country does not give any right to the accused to control, or interfere with, the collection of evidence

16. In the same judgment a full bench judgment of this Court rendered in Ram Lal Yadav v. State of UP 1989 Cr.L.J. 1013 has also been quoted will approval wherein it has been held by a larger bench of this Court that for quashing of FIR writ petition is the proper and appropriate remedy and no application under Section 482 Cr.P.C. is maintainable for the said relief. At this point let me deal with the division bench judgment of this Court in Ajai Malviva v. State of UP 2000(41) ACC 435. On the said division bench judgment much reliance has been placed before me by the counsel for the revisionists. I have gone through the said judgment. With profound respect to the Hon’ble Judges in the said case and with utmost humility and humbleness at my command I find myself unable to agree with said judgment in so far as the maintainability of revision at the instance of the accused against the order passed under Section 156(3) Cr.P.C. is concerned in as much as the said judgment is not only against the statutory provision of Section 397(1) and (2) Cr.P.C. which escaped the notice of the aforesaid Division Bench but also because it is against the very spirit of the provision of 156(3)Cr.P.C. and law laid down by the apex court referred to above which is binding under Article 141 of The Constitution Of India and the law declared. Let me list the reasons for my disagreement. Firstly, Ajai Malviya’s case (Supra) was decided in a writ jurisdiction under Article 226 of The Constitution Of India where the infringement of Fundamental Rights was alleged on the ground that no offence is disclosed in the FIR already registered. (Emphasis Mine). The prayer made in the said writ petition is mentioned in the opening part of the said judgment as follows:

The first information report dated 6.8.1998 on the basis of which case crime No. 743 of 1998 under Section 406/420 IPC has been registered at police station Chakeri, district Kanpur Nagar is sought to be quashed by means of this writ petition under Article 226 of the Constitution. A direction not to arrest the petitioner in the case aforestated during the course of investigation has also been sought besides the relief of certiorari.

17. Thus the petitioner in that case was seeking an extra ordinary Constitutional remedy conferred on him under Article 226 of The Constitution Of India. He was not seeking a legal remedy provided under Cr.P.C. To avail of a legal remedy it has to be specifically provided for by the concerned Statute and such a remedy is governed by the provisions contained therein. If a statute prohibits the claimed legal remedy then the aggrieved person cannot avail of it. Secondly, the Division Bench in that case completely over looked the provisions of Section 397(1)& (2) Cr.P.C especially Sub-section (2) thereof which prohibits maintainability of a revision in cases of interlocutory orders. The aforesaid Division bench did not at all considered the said section before recording a finding that the revision is maintainable against the order passed under Section 156(3) Cr.P.C. It concentrated only on one aspect of the matter and that was that the order passed under Section 156(3) Cr.P.C. is a judicial order and hence amenable to revisional jurisdiction. This view by the said Division Bench, with profound respect, is in direct conflict with Section 397(2) Cr.P.C. in as much as all interlocutory orders are judicial orders passed in a judicial proceeding but they all are not subjected to revisional powers of the courts under Section 397(1) Cr.P.C. Registration of a complaint, Ordering for further investigation under Section 173(8) Cr.P.C by a Magistrate after receiving a report from the police under Section 173(1), registration of charge sheet submitted by the police under Section 173(2), issuance of non bailable warrant, issuance of process under Section 82-83 Cr.P.C, recalling a witness, granting bail and cancellation thereof, asking the complainant to produce evidence under Sections 200 and 202 Cr.P.C. granting of adjournments, exemptions of accused, giving dates in the cases, order for framing of charge, recording of statement under Section 313 Cr.P.C. fixing dates for evidences, order for committal of cases to the court of Session’s and many more such orders are all judicial orders passed in a judicial proceeding but they are not subjected to revisional powers under Section 397/401 Cr.P.C. and in fact are barred by Section 397(2) Cr.P.C. This very important aspect of the matter which was sine qua non for deciding the question of maintainability of a revision at the instance of accused against the order passed under Section 156(3) Cr.P.C. and was relevant and germane to the controversy was not considered at all by the said Division Bench. Let me point out here that under Section 156(3) Cr.P.C. there was no proceeding between the litigating parties and no such proceeding was finalised. No inquiry or trial was held between two parties. Under that section it is only an administrative power which is being exercised by the Magistrate ex parte being superior, authority to direct the police to register and investigate the offence. Such an order is pure and simple interlocutory order barred under Section 397(2) Cr.P.C. from being revised. Thirdly, the said Division Bench also failed to notice that the word “Proceeding” mentioned under Section 397(1) Cr.P.C. does not embraces within it’s purview all proceedings even exparte proceeding in which the other side even does not have the right to participate and to be heard. At the stage of Section 156(3) Cr.P.C. the prospective accused cannot be heard at all and once he cannot be heard how can he challenge the said order. The word “Proceeding” under Section 397(1) Cr.P.C. means the “Proceedings” which is final in nature and in which both the sides had got a right to be heard whether they have in fact been heard or not. It is because of this reason that recently the Apex court in the case of Subarmaniyam Sethuraman v. State of Maharastra 2005 SCC (Cr) 242 has held that even an order of summoning of an accused is not amenable to revisional jurisdiction. The same view was expressed by this Court in the case of Atul Kumar Mathur and Ors. v. State of UP and Ors. 1994 ACC 535. Thus the accused who does not have a legal right to participate in the proceeding under Section 156(3) Cr.P.C. certainly can not be conferred with the right to challenge the order passed under that section. The Apex Court has held that the accused has got such a right of challenge only after he has been summoned as an accused in the case by the trial court to face the charge after the charge sheet is submitted against him. See Janta Dal v. H.S. Chowdhary(Supra). The apex court has held in many other decisions that the accused has no right to be heard before he is summoned. In Nagawwa v. V.S. Konjalgi 1976 (13) ACC 225 The apex court has observed thus:

in proceeding under Section 202 the accused has sot absolutely no locus standi and is not entitled to be heard on the question whether the process should be issued against him or not.

18. In V. Panchal v. D.D Ghadigaonkar AIR (1961) ISCR 1 it was also held by the apex court that:

The section does not say that a regular trial of adjudging the truth or otherwise of the person complained against should take place at that stage, for such a person can be called upon to answer the allegation made against him only when a process has been issued.

(Emphasis Mine)

19. In the case of Chandra Deo Singh v. Prakash Chandra Bose AIR (1963) ISCR 202 it was observed by the apex court:

Permitting the accused person to intervene during the inquiry would frustrate its very object and that is why legislature has made no specific provision permitting an accused person to take part in the inquiry

20. In the case of Superintendent of Police, C.B.I. and Ors. v. Tapan Kumar Singh 2003 SCC(Cr) 1305 dealing with registration of FIR by the police it has been held by the apex court:

The true test is whether the information furnished provides a reason to suspect the commission of an offence, which the police officer concerned is empowered under Section 156 of the Code to investigate. If it does, he has no option but to record the information and proceed to investigate the case either himself or depute any other competent officer to conduct the investigation. The question as to whether the report is true, whether it discloses full details regarding the manner of occurrence, whether the accused is named, and whether there is sufficient evidence to support the allegation are all matters which are alien to the consideration of the question whether the report discloses the commission of cognizable offence. Even if the information does not give full details regarding these matters the investigating officer is not absolved of his duty to investigate the case and discover the true facts, if he can.

(Emphasis Mine)

21. It is under such power of police that the order under Section 156(3) is to be passed by the Magistrate when he is approached by the aggrieved person. It is the duty of the Magistrate to get the mandate of law observed by the police and not to get it flouted by it. Therefore the natural corollary is that if an application or a complaint disclosing commission of a cognizable offence is filed and the Magistrate is prayed for a direction to order for an investigation he has to order for such an investigation and he does not have any other option. Reference is to be made to the following judgments of this Court:

Bahadur Singh v. State of U.P. 2005 (51) ACC 901 and Smt. Roopa v. State of U.P. and Ors. 2004 U.P. Cr. R 242

22. In the case of Samardha Sreepada Vallabha Venkata Vishwadaha Maharai v. State of Andhra Pradesh it has been held by the apex court:

There is nothing in Section 173(8) to suggest that the court is obliged to hear the accused before any such direction is made. Casting of such obligation on the court would only result in encumbering the court with the burden of searching for all the potential accused to be afforded with the opportunity of being heard.

23. In the case of Pratap v. State of UP 1991 (28) ACC 422 it was held by Hon’ble G.P. Mathur J. as his lordship then was as follows:

Neither under the code of Criminal Procedure nor under any principle of natural justice the Magistrate is required to issue notice or afford an opportunity of hearing to an accused in a case where the police has submitted final report but on consideration of material on record the Magistrate cognizance of the offence in exercise of his power under Section 190(1)(b) and direct issue of process to the accused. The code does not contemplate holding of two trials one before issue of process and the other after the process is issued.

(emphasis Mine)

24. The said observations in Pratap’s case has been quoted with approval in the case of Karan Singh v. State 1997(34)ACC 163 where in it has been observed by this Court as follows:

Where an order is made under Section 156(3) Cr.P.C. directing the police to register FIR and investigate the same the Code no where provides that the Magistrate shall hear the accused before issuing such a direction, nor any person can be supposed to be having a right asking the court of law for issuing a direction that an FIR should not be registered against him. Where a person has no right of hearing at the stage of making an order under Section 156(3) or during the stage of investigation until courts takes cognizance and issues process, he can not be clothed also with a right to challenge the order of the Magistrate by preferring a revision under the Code. He can not be termed as an ”aggrieved person ” for the purpose of Section 397 of the Code

25. Thus at the stage of Section 156(3) any order made by the Magistrate does not adversely affect the right of any person since he has got ample remedy to seek relief at the appropriate stage by raising his objections. Further the observations of the apex court in case of Bhajan Lal (Supra) quoted above applies with full force in negation of the right of a prospective accused to challenge an order under Section 156(3) Cr.P.C. It is incomprehensible that the accused can not challenge the registration of FIR by the police directly but can challenge the order made by the Magistrate for the registration of the same with the same consequences. Thus from the discussions made above it is clear that an accused does not have any right to be heard before he is summoned by the court under the code and that he has got no right to raise any objection till the stage of summoning and resultantly he can not be conferred with a right to challenge order passed prior to his summoning ignoring the provisions of Code. Further if the accused does not have a right to install the investigation, but for the limited grounds available to him under the law, it surpasses all suppositions to comprehend that he posses a right to resist recording of the FIR.

26. To sum up the discussions made above it is clear that the alleged accused has no right to challenge an order passed under Section 156(3) Cr.P.C. at pre cognizance stage by a Magistrate and no revision lay against such an order at the instance of the alleged accused under Section 397(1) Cr.P.C. being barred by Section 397(2) Cr.P.C. nor at his instance an application under Section 482 Cr.P.C. is maintainable for the simple reason that to secure the ends of justice it is a must that if cognizable offence is disclosed in an application filed by the aggrieved person then his such an application must be investigated to bring culprits to books and not to thwart his attempt to get the FIR registered by rejecting such an application which will not amount to securing the ends of justice but will amount to travesty of it. It is out side the purview of scope of Section 397(1) Cr.P.C. to embrace any proceeding which is not final in nature and in which the other side has no right to be heard. Proceeding under Section 156(3) Cr.P.C. is not such a proceeding and it is conducted only for a limited purpose of ordering for an investigation by the police, ex-parte, if cognizable offence is disclosed through such an application. The Magistrate under that section is required to scan the application or the complaint only to find out as to whether any cognizable offence is disclosed or not and no further. No doubt, as has been held by me herein before, that the order under Section 156(3) Cr.P.C. is a judicial order but it is administrative in nature because of it’s placement under chapter XII Cr.P.C. relating to power of the police to investigate a matter. The Division Bench in Ajai Malviya’s case(Supra) did not at all addressed itself to the said aspect of the matter in conjunction with the scope of Section 154(1) and 156(1) Cr.P.C. and the law laid down by the apex court in the case of State of Haryana v. Bhajan Lal 1992 SCC (Cr) 347(Supra) and also in the case of Central Bureau of Investigation. Through S.P. Jaipur v. State of Rajasthan and Anr. 2001 SCC (Cr) 524. (Supra). Forthly, the accused can not be allowed to challenge each and every order at every stage of judicial proceedings as has been discussed by me in this judgment herein before.. Fifthly, the order under Section 156(3) Cr.P.C. is a pre cognizance stage order as has been held by the Apex court in the case of Devarapalli Lakshaminarayana Reddy and Ors. v. V. Naravana Reddv and Ors. 1976 ACC 230 and recently in the case of Suresh Chand Jain v. State of Madhya Pradesh and Anr. . In the case of Devarapalli (Supra) the Apex Court has gone to the extent in observing that the nature of order under Section 156(3) Cr.P.C. is:

Peremptory reminder or intimation to the police to exercise their plenary powers of investigation under Section 156(1)

27. Such a nature of order is not revisable under Section 397(1) Cr.P.C. and is barred under Section 397(2) Cr.P.C. Sixthly, because Section 156(3) Cr.P.C. embraces into it’s purview those cases also where the police on it’s own has registered the FIR and had investigated the matter and after investigation has submitted a report to the concerned Magistrate. Magistrate in such cases enjoins the same power which the police enjoins under Section 173(8) Cr.P.C. to direct for further investigation even though the police had already investigated the matter and had submitted it’s report to the Magistrate. It has been held by Supreme Court in the case of State of Bihar and Anr. v. J.A.C. Saldanha and Ors. 1980 SCC (Cr.) 272 as follows:

The power of the Magistrate under Section 156(3) to direct further investigation is clearly an independent power and does not stand in conflict with the power of the State Government as spelt out herein before. The power conferred upon the Magistrate under Section 156(3) can be exercised by the Magistrate even after submission of a report by the investigating officer which would mean that it would be open to the Magistrate not to accept the conclusion of the investigating officer and direct further investigation. This provision does not in any way affect the power of the investigating officer to further investigate the case even after the submission of the report as provided in Section 173(8).

(Emphasis Mine).

28. The Supreme Court has spelt out the same law earlier also in the case of Abhinandan Jha v. Dinesh Misra in the following terms:

But there may be instances when the Magistrate may take the view, on a consideration of a final report that the opinion formed by the police is not based on full and complete investigation, in which case, in our opinion, the Magistrate will have ample jurisdiction to give direction to the police, under Section 156(3), to make a further investigation

(Emphasis Mine).

29. Thus it is clear the under Section 156(3) Cr.P.C. the Magistrate can only direct registration and investigation of the offences by the police. Can such an order revisable under Section 397 Cr.P.C.? The answer is emphatic No. The accused no where comes into picture at that stage. Such a nature of order if allowed to be subjected to the revisional powers of the court under Section 397 Cr.P.C. then it will defeat the very purpose of Section 156(3) Cr.P.C. for which it has been enacted in the Code and will open ‘Tsunamis’ for the revisional courts and no investigation will be allowed to proceed. This was never the intention of the Legislature and framers of law. The aggrieved accused has been conferred the right to be heard at the appropriate stage by the Cr.P.C. and that certainly does not include the stage of Section 156(3) Cr.P.C. Resultantly an order under Section 156(3) is not revisable under Section 397(1) Cr.P.C. The Division Bench in Ajai Malviya’s case (Supra) even though took a note of the observations made by the Apex Court in the case of Devarapalli Lakshaminarayana Reddy and Ors. but went contrary to it in holding that the revision lay against order under Section 156(3) Cr.P.C. at the instance of an accused, which view is the very ante thesis of the observation made by the Apex Court in the said Judgment. With due respect to the Judges of the said division bench case they have made a casual observation even with out looking to Section 397 Cr.P.C. which deals with revisional powers of the High Court as well as of the Sessions’s Court before making such casual observation that the revision lay against the order passed under Section 156(3) Cr.P.C. The division bench, with profound respect did not examine the scope of revisional powers of the courts at all. In the case of Suresh Chand Jain (Supra) has been held by the Apex court that:

But the significant point to be noticed is when a Magistrate orders investigation under chapter XII he does so before he takes cognizance.

(Emphasis Mine)

30. Thus there was no opinion formed by the Magistrate against any body and hence no body was an accused and hence there does not arise any question of infringment of any “Fundamental Right” or “legal right” of any person.

From the discussions made above it is clear that no revision is maintainable at the instance of the accused against an order passed under Section 156(3) Cr.P.C.

31. Now coming to the last submission, which has been argued during the course of the argument that a writ petition is not maintainable for quashing of a FIR unless and until an order under Section 156(3) is challenged by the aggrieved person. In this respect I am of the view that the said aspect of the matter should not vex the mind at all. ‘Legal rights’ are different from ‘Constitutional Rights’. The code of criminal procedure confers a ‘Legal Right’ where as Article 32 and 226 of The Constitution Of India confers a ‘Fundamental’ and a ‘Constitutional Right’. Article 32 by itself is a ‘Fundamental Right’. Because a person does not possess a legal right does not divest him from wielding his constitutional rights. More over prior to the lodging of the FIR a person against whom an application or complaint under Section 156(3) Cr.P.C. has been filed is not entitled to be heard nor he can challenge any order passed on the said application but as soon as the FIR is registered he gets a constitutional right to challenge the same as he is anointed as an accused and hence can always show that his Fundamental Rights conferred under Article 14, 19 and 21 of The Constitution Of India are jeopardized as no offence is disclosed through the said FIR and registration of the same by the police is illegal. Since the aggrieved person does not have any right to challenge and raise his grievance before the court of law prior to the registration of FIR his said disability vanishes with registration of the same against him. Merely because the Magistrate has ordered for registration and investigation of the case that does not takes away or abridges and /or divest the aggrieved person to approached the High Court in it’s extra ordinary constitutional writ Jurisdiction to show that the FIR does not discloses commission of any cognizable offence and therefore it deserves to be quashed or that proceedings are tainted with malafides and is vexatious. The passing of an order under Section 156(3) Cr.P.C. by a Magistrate does not in any way even slightly takes away extra-ordinary powers of this Court under Article 226 of the constitution to examine the contentions of the petitioner accused within the periphery of the guide lines laid down by the apex court in Bhajan Lal’s case (Supra). It will be dichotomical even to ponder that a FIR registered by the police under Section 154(3) of the code or on it’s own is amenable to the writ jurisdiction of this Court but this Court will have no such constitutional power if the FIR is registered under the order passed by the Magistrate in an administrative capacity under chapter XII Cr.P.C. though the power under Section 154(3) and 156(3) are, in essence, similar to each other having the same result. The writ power of this Court under Article 226 of The Constitution is not dependant upon the power or authority of the subordinate courts. Further an alternative remedy is no bar to entertain a petition under Article 226 of The Constitution as has been held in voluminious judgments both by this Court as well as by the Apex Court. Reference may be had to Whirlpool Corporation v. Registrar of Trade Marks, Mumbai And Ors. , Committee of Management, S.P.G. Inter College, Eka, Forozabad And Anr. v. Regional Joint director of Education And Ors.2004 (5) A WC 4956 State of U.P. v. Mohd. Mooh AIR 1958 SC 86, Canon India Pvt. Ltd. v. State of U.P. 2003 UPTC 10 Hidustan Aluminium Corporation Ltd. v. State of U.P. 1977 UPTC 81. Union of India And Anr. v. State of Haryana and Anr. Sophia Girls School, Meerut, Cantt. v. Cantonment Board, Meerut And Anr. 2003 (6) AWC 4986.

32. Further maintainability of a writ petition is not dependant upon an order passed by the lower Magistrate under Section 156(3) Cr.P.C. because even administrative action are subject to writ jurisdiction of this Court. Exercise of Constitutional power under Article 226 Of The Constitution in the context of present controversy depends more upon factual aspect of the matter – discloser of offence by the FIR and not on the fact that the FIR was registered under Magistrate’s direction. The order passed by the Magistrate under Section 156(3) Cr.P.C. does not diminishes the Fundamental Rights under Chapter III of the Constitution conferred on it’s citizens. It is to be noted that while dealing with power to quash the FIR by High Court the Supreme Court in Bhaian Lal’s case (Supra) as well as in B.R. Bajaj v. State of Punjab 1995 SCC(Cr.) 1059 has not said that the prospective accused has got no right to challenge the FIR. It had laid down various criterions for quashing of the FIR and one of such ground is that the FIR does not discloses commission of cognizable offence of any kind. The Magistrate under Section 156(3) Cr.P.C. is concerned only with this guide lines and not with other guide lines enumerated by the apex court in those cases whereas a writ for quashing of the FIR is also maintainable on other grounds as well which include legal bar from prosecution, malafide, no legal evidence, lack of admissible evidences etc. Thus the writ petitioner can not be thrown out of the court merely because the FIR is registered under the orders of the Magistrate passed under Section 156(3) Cr.P.C. It has been held by the apex court in the case of S.N. Sharma v. Bipen Kumar Tiwari in para 10 as follows:

It appears to us that the, though the code of Criminal Procedure gives to the police unfettered power to investigate all cases where they suspect that cognizable offence has been committed in appropriate cases an aggrieved person can always seek a remedy by invoking the power of the high court under Article 226 of the Constitution under which, if the high could be convinced that the power of investigation has been exercised by a police officer malafide, the High Court can always issue a writ of mandamus restraining the police from misusing his legal powers.

33. The above quoted passage of S.N. Sharma’s case (Supra) has been quoted with approval in Bhajan Lal’s case (Supra) by the apex court and it has been observed thus:

But if a police officer transgresses the circumscribed limits and improperly and illegally exercises his investigatory powers in breach of any statutory provision causing serious prejudice to the pesonal liberty and also property of a citizen then the court on being approached by the person aggrieved for the redress of any grievance, has to consider the nature and extent of the breach and pass appropriate orders as may be called for without leaving the citizens to the mercy of police echelons since human dignity is a dear value of our Constitution.

34. Moreover, the Apex Court has taken a good care in the cases of arbitrary exercise of power by the police in the law laid down in Joginder Kumar v. State of Uttar Pradesh D.K.Basu v. State of W.B. ; State of Maharastra v. Christian Community Welfare Council and in Smt Nilabati Behera v. State of Orrisa .

35. Thus the residue of the discussion made above is that a writ petition under Article 226 of The Constitution Of India, is maintainable at the instance of the accused challenging the FIR within the periphery of guide lines laid down by the apex court in Bahajan Lal’s case (Supra). S.N. Sharma’s case (Supra) as well as in other binding judicial pronouncements by it and also by this Court whether the FIR has been registered by the police itself or under the orders of the Suprintendent of Police (Section 154(3) or Under orders of Magistrate whether Executive or Judicial, under Section 156(3) Cr.P.C.

36. Summing up the discussion the judgment of the division bench in Ajay Malviya’s case (Supra) does not lay down the correct law and it’s opinion is contrary to the law laid down by the apex court as well as against the statutory provision under Section 397(1)&(2) Cr.P.C. and hence it does not have any binding effect. The alleged accused has no right to challenge an order passed under Section 156(3) Cr.P.C. at a pre cognizance stage by a Magistrate and no revision under Section 397/401 Cr.P.C. or petition under Section 482 Cr.P.C. lay against such an order at his instance being barred by Section 397(2) Cr.P.C. and on the simple reason that to secure the ends of justice it is a must that if cognizable offence is disclosed in an application or complaint filed by a victim then his such an application must be ordered to be investigated by the Magistrate to bring the culprits to books and not to thwart his attempt to get the FIR registered against prospective malefactors by rejecting his such an application which will not amount to securing the ends of justice but will result in travesty of it.

37. Resultantly, this revision by the two revisionists, challenging the order dated 19.8.2006 passed by A.C.J.M. Varanasi, on an application under Section 156(3) Cr.P.C. filed by respondent No. 2 Shubhankar Chakravarti, ordering for registration and investigation of case by the police lacks merit and is hereby dismissed.