High Court Punjab-Haryana High Court

Rishipal And Another vs State Of Haryana And Another on 20 May, 2009

Punjab-Haryana High Court
Rishipal And Another vs State Of Haryana And Another on 20 May, 2009
      Crl. Misc. No. M- 23755 of 2008(O&M)            -1-

      In the High Court of Punjab and Haryana at Chandigarh


                               Crl. Misc. No. M- 23755 of 2008(O&M)
                               Date of Decision:May 20, 2009


Rishipal and another


                                           ---Petitioners


                  versus

State of Haryana and another


                                           ---Respondents

Coram:       HON'BLE MRS. JUSTICE SABINA

                 ***

Present:     Mr. Navneet Singh,Advocate,
             for the petitioner

             Ms. Maloo Chahal, DAG, Haryana

             None for respondent No. 2

                  ***


SABINA, J.

Petitioners have filed this petition under Section 482 of the

Code of Criminal Procedure (hereinafter referred to as “Cr.P.C.”) seeking

quashing of complaint (Annexure P-3) in FIR No. 285 dated 19.12.1993

under Sections 148/149/307 of the Indian Penal Code and Section 25/54/59

of Arms Act and summoning order dated 15.3.2002 (Annexure P-5 ) passed

by Judicial Magistrate Ist Class, Faridabad.

FIR in question was registered against the petitioners after

investigation of the case. The Investigating agency came to the conclusion
Crl. Misc. No. M- 23755 of 2008(O&M) -2-

that the petitioners were innocent. Thereafter, cancellaltion report was

submitted but the same was protested by respondent No. 2-Aflaton. The

Magistrate treated the case as a complaint case. Respondent no. 2 led his

preliminary evidence and on the basis of the same, summoning order

Annexure P-5 dated 15.3.2002 was passed. A perusal of order Annexure P-

5 revelas that complainant appeared in the witness box as PW-1 and

examined Subhash as PW-2, Bharat Singh as PW-3, Ramanjeet as PW-4,

Dr. C. Paul as PW-5. Learned Judicial Magistrate Ist Class in paras 4 and 5

of order dated 15.3.2002(Annexure P-5) has observed as under:-

“4. PW-1 complainant Charan Singh deposed that on

19.12.2003 at about 1-00 P.M. He was working in fields along

with his brother Bhagat Singh; that his brother Amrish and

Ramjeet were also present there; that during this time Channi

son of Shamsher who was having gun in his hand. Ganga was

having maskat in his hand. Tara having katta and Rishi son of

Balbir was having gun and Radhey was also having gun come

towards complainant and gave a shot which hit on his back. He

reached at Civil Hospital where police recorded his statement

which is Ex. P1, PW-2 to PW-4 spoken to the tune of PW1.

5. PW5 Dr. C. Paul deposed that on 19.12.1993 he medico

legally examined Charan Singh. He proved MLR as Ex.

PW5/A, ruqa as Ex. PW5/B, police requests as Ex. PW5/C and

Ex. PW5/D, Ex. PW5/E police request regarding nature of

injury. He deposed that the injury was caused by a fire arm.

Hence the petitioners were ordered to be summoned to face

trial.

Crl. Misc. No. M- 23755 of 2008(O&M) -3-

Learned counsel for the petitioners has submitted that since the

police had submitted the cancellation report as the petitioners were found

innocent during investigation, no case for summoning the petitioners to face

trial was made out.

Learned counsel for respondent No. 2, on the other hand, has

submitted that now charge has been framed against the petitioners by the

trial court.

In the case of State of Haryana vs. Bhajan Lal,, 1992 Supp(1)

Supreme Court Cases 335, the Apex Court has held as under:-

“The following categories of cases can be stated by way of

illustration wherein the extraordinary power under Article 226

or the inherent powers under Section 482, Cr.P.C. Can be

exercised by the High Court either to prevent abuse of the

process of any court or otherwise to secure the ends of justice,

though it may not be possible to lay down any precise, clearly

defined and sufficiently chennelised and inflexible guidelines

or rigid formulae and to give an exhaustive list of myriad kinds

of cases wherein such power should be exercised:-

(1)Where the allegations made in the first information report or

the complainant, even if they are taken at their face value and

accepted in their entirety do not prima facie constitute any

offence or make out a case against the accused.

(2)Where the allegations in the first information report and

other materials, if any, accompanying the FIR do not disclose

a cognizable offence, justifying an investigation by police

officers under Section 156(1)of the Code except under an
Crl. Misc. No. M- 23755 of 2008(O&M) -4-

order of a Magistrate within the purview of Section 155(2) of

the Code.

(3)Where the uncontroverted allegations made in the FIR or

complaint and the evidence collected in support of the same

do no disclose the commission of any offence and make out a

case against the accused.

(4)Where, the allegations in the FIR do not constitute a

cognizable offence but constitute only a non-cognizable

offence, no investigation is permitted by a Police Officer

without an order of Magistrate as contemplated under

Section 155(2) of the Code.

(5)Where the allegations made in the FIR or complaint are so

absurd and inherently improbable on the basis of which no

prudent person can ever reach a just conclusion that there is

sufficient ground for proceeding against the accused.

(6)Where there is an express legal bar engrafted in any of

the provisions of the Code or the concerned Act (under

which a criminal proceeding is instituted)to the

institution and continuance of the proceedings and/or

where there is specific provision in the Code or the

concerned Act, providing efficacious redress for the

grievance of aggrieved party.

(7)Where a criminal proceeding is manifestly attended

with mala fide and/or where the proceedings is

maliciously instituted with an ulterior motive for

wreaking vengeance on the accused and with a view to
Crl. Misc. No. M- 23755 of 2008(O&M) -5-

spite him due to private and personal grudge.

We also give a note of caution to the effect that the

power of quashing a criminal proceeding should be exercised

very sparingly and with circumspection and that too in the

rarest of the rare cases; that the court will not be justified in

embarking upon an enquiry as to the reliability or genuineness

or otherwise of the allegations made in the FIR or the complaint

and that the extraordinary or inherent powers do not confer an

arbitrary jurisdiction on the court to act according to its whim

or caprice “

In the present case summoning order dated 15.3.2002

(Annexure P-5) was passed in the year 2002 after the complainant led his

preliminary evidence whereas the petition seeking quashing of FIR has been

filed in the year 2008. Now, charge has been framed against the petitioners

by the trial court by finding a prima facie case against the petitioners.

Merely because a cancellation report was filed against the petitioners, no

ground for quashing of the complaint is made out. Complainant has led

preliminary evidence in support of his case. No ground for interference is

made out.

Dismissed.

(SABINA)
JUDGE

May 20, 2009
PARAMJIT