High Court Patna High Court - Orders

Ramdeo Yadav vs The State Of Bihar & Anr on 11 August, 2011

Patna High Court – Orders
Ramdeo Yadav vs The State Of Bihar & Anr on 11 August, 2011
                               IN THE HIGH COURT OF JUDICATURE AT PATNA
                                            CR. REV. No.770 of 2009
                        Ramdeo Yadav son of Parsadi Yadav, resident of
                         village Babhnauli, P. S. Nardiganj, District-
                         Nawadah.
                                                             .... Petitioner.
                        1. The State of Bihar
                        2. Azad Yadav son of Ravran Yadav, resident of
                            village Babhnauli, P. S. Nardiganj, District-
                            Nawadah.
                                                            ... Opp. Parties.
                                      --------
                        For the petitioner :Mr. Durgesh Nandan, Adv.
                        For the State        : Mrs. Indu Bala Pandey, APP.
                                     ---------

                                    PRESENT
                        Hon'ble Mr. Justice Amaresh Kumar Lal

                                     O R D E R

( 11.08.2011)

——–

Amaresh Kumar Lal, J. The informant-petitioner has

preferred this revision application against

the order dated 26th June 2008 passed by the

learned Chief Judicial Magistrate, Nawada by

which the cognizance has been taken in

Nardiganj P. S. Case No. 28 of 2007 for

offence punishable under Section 302 I.P. C.

and 27 of the Arms Act against an accused

Bhushan Chauhan and no cognizance has been

taken against co-accused Azad Yadav.

                                     2.          According        to     the     informant-

                         petitioner,      he     gave      his    fard      beyan   to   the

office-in-charge, Nardiganj Police Station on

13.5.2007 at 8.15 P. M. alleging that on the
2

same day at 7.15 a.m. while he was ploughing

his field, cattle graziers raised alarm that

Kailu Yadav was shot by the accused- Bhushan

Chauhan. Thereafter, the informant went to the

place of occurrence and saw that his brother,

Kailu Yadav was lying dead and blood was

oozing from his person. Son of the informant,

Bali Yadav and his nephew Pandit Jee and

several persons told the informant that

Bhushan Chauhan shot the deceased dead. The

reason for the occurrence is the contract of

constructing road. Bhushan Chauhan had taken

soil from the wheat field of the informant for

which on 12.5.2007 Kailu Yadav had altercation

with Bhushan Yadav, who had threatened him to

kill.

3. The contention of learned

counsel for the petitioner is that fard beyan

of the informant was not correctly mentioned

by the police officer and he filed a protest

petition dated 17.5.2007 in the Court of

learned Chief Judicial Magistrate stating

therein that on the date and time of the

occurrence the deceased was returning after

getting grinded the gram and in the way

accused Bhushan Chauhan and Azad Yadav had
3

made altercation with the deceased. During

that altercation, Azad Yadav instigated co-

accused Bhushan Chauhan to kill the deceased

and, thereafter, Bhushan Chauhan shot fire at

Kailu Yadav causing his death. Informant as

well as other cattle graziers Bali Yadav son

of Ramdeo Yadav and Pandit Jee, son of Lakhan

Yadav saw giving shot to the deceased and both

of them running away from the place of

occurrence.

4. It is further contended that

again the petitioner filed another protest

petition dated 14th September 2007 in the

Court of learned Chief Judicial Magistrate

that Kailu Yadav was murdered by accused

Bhushan Chauhan and Azad Yadav, opposite party

no. 2. Again the petitioner has filed the

protest petition dated 26.10.2007.

5. After investigation, the police

submitted charge-sheet against the accused,

Bhushan Chauhan for the offence punishable

under Section 302 I.P. C. and 27 of Arms Act

and the complicity of the co-accused Azad

Yadav was not found. Thereafter, the

cognizance has been taken against accused

Bhushan Chauhan only by the learned Chief
4

Judicial Magistrate vide impugned order dated

26.6.2008

6. The main contention of learned

counsel for the petitioner is that the protest

petition and the other materials were before

the learned Chief Judicial Magistrate and he

ought to have taken cognizance against accused

Azad Yadav, opposite party no. 2. He has

further contended that after receipt of the

charge-sheet, learned Magistrate has three

options. He may agree with the final report

and accept it and close the proceeding or he

may give direction to the police to make

further investigation or he may take

cognizance of the offence if in its opinion

the facts set out in the final form constitute

an offence notwithstanding contrary conclusion

of the Investigating Officer. It cannot be

said that the Magistrate cannot disagree with

the report while exercising its power under

Section 190 Cr.P.C.. In support of his

contention, he has relied upon decisions of

this Court in the case of Ashok Yadav & Anr.

Vs. State of Bihar, reported in 2006(1) PLJR

204 and in the case of Nathun Yadav & Anr. Vs.

State of Bihar, reported in 2001(4) PLJR 754.
5

               7.           On     the     other       hand,        the

contention       of       learned    counsel         for     opposite

party is that opposite party no. 2 was not

named in the FIR and the petitions filed by

the informant-petitioner do not amount to

protest petition as it appears from the

petitions filed by the informant. He has

further submitted that there is no material on

record to show the complicity of the opposite

party no. 2 in the alleged offence, as such

the learned Magistrate has not taken

cognizance against him.

8. After hearing learned counsel

for both the parties and on perusal of the

material on record it appears that FIR was

lodged against the accused Bhushan Chauhan

only for the occurrence took place on

13.5.2007. When the informant-petitioner came

to know that the name of co-accused has not

been mentioned in the fard beyan, he filed a

protest petition in the Court of learned Chief

Judicial Magistrate at the earliest on

17.5.2007. Again he filed petition in the

Court of learned Chief Judicial Magistrate on

14.9.2007 and again on 26.10.2007. From

reading of all these three petitions it
6

appears that protest was made against the

police and allegations were made against

opposite party no. 2. After investigation the

police has submitted charge-sheet against co-

accused Bhushan Chauhan and the complicity of

accused Azad Yadav has not been found. It was

open to the learned Chief Judicial Magistrate

to take recourse to three options. He may

agree with the final report and accept it and

close the proceeding or he may give direction

to the police to make further investigation or

he may take cognizance of the offence if in

its opinion the facts set out in the final

form constitute an offence notwithstanding

contrary conclusion of the Investigation

Officer. It cannot be said that the Magistrate

cannot disagree with the report while

exercising its power under Section 190 of

Cr.P.C. as it has been held in the decision

reported in 2006(1) PLJR 204 (supra). The

petitioner has no grievance against the order

taking cognizance against co-accused Bhushan

Chauhan. He has only grievance that learned

Magistrate should have differed with the

finding of the Investigating Officer and

should have taken cognizance against opposite
7

party no. 2 against whom there is material to

show his complicity in the alleged offence.

9. Considering the facts and

circumstances stated above, learned Magistrate

is directed to consider the material available

on record for considering the facts whether

there is material against accused, opposite

party no. 2. The Hon’ble Supreme court in the

case of Raghubans Dubey vs. State of Bihar,

reported in AIR 1967 page 1167 has held that

once the Magistrate takes cognizance, it is

his duty to find out who the offenders really

are and once he comes to the conclusion that

apart from the persons sent up by the police

there are material against the other accused

persons for issuance of summons, he can summon

the accused. The summoning of the additional

accused is part of the proceeding initiated by

his taking cognizance of offence.

10. With the aforesaid observation

and direction, this application stands

disposed of.

Patna High Court (Amaresh Kumar Lal, J.)
Dated 11th of August 2011
N.A.F.R/Kanchan