Bombay High Court High Court

Shabir Tambawala vs The State Of Maharashtra And … on 30 June, 1997

Bombay High Court
Shabir Tambawala vs The State Of Maharashtra And … on 30 June, 1997
Equivalent citations: 1998 BomCR Cri, (1998) 1 BOMLR 87, 1997 CriLJ 3465, 1997 (3) MhLj 169
Author: V Sahai
Bench: V Sahai


ORDER

Vishnu Sahai, J.

1. By this revision the applicant has impugned the order dated 9-5-1991 passed by the Additional Chief Metropolitan Magistrate, 2nd Court, Mazgaon, Bombay, dismissing his complaint on the ground that no sanction was taken by him before filing the complaint against respondent No. 2.

2. A perusal of the complaint filed by the applicant shows that he was having two telephone connections in the premises of his company known as Sizer Metals Corporation, situate at 15-17, Ycob Street, Mohammad Manzil, near J.J. Hospital, Bombay, within the jurisdiction of Dongri Police Station. On 12-12-1990 he suspected that his telephone was being illegally used for S.T.D. calls with the connivance of M.T.N.L. staff. Consequently he went to lodge a complaint with the Vigilance Cell of M.T.N.L. and on their suggestion at about 2.30 p.m. the same day went to Dongri Police Station to lodge a complaint. At that time respondent No. 2 was Station House Officer at the said police station. When he told him the nature of his complaint the respondent No. 2 without any provocation flared up and unleashed a volley of filthy abuses on him. When he protested he abused him more and threatened to beat him. The same day i.e. 12-12-1990 the applicant made a written complaint to I.G.P. and commissioner of Police but having received no

communication from them filed a complaint against respondent No. 2 for offences punishable under sections 504 and 506 I.P.C.

3. As mentioned in para 1, the complaint filed by the applicant was dismissed on 9-5-1991. The dismissal order reads thus:

“There is no permission under section 197 Cr.P.C. Hence filed.”

4. I find merit in the submission of Mr. Velkar that the Additional Chief Metropolitan Magistrate erred is dismissing the complaint on the ground of sanction. The language of section 197 Cr.P.C. clearly shows that sanction is a mandatory prerequisite if the offence alleged to be committed by a person was committed while the said person was acting or purporting to act in the discharge of his official duty. It is only in that situation, as provided by section 197 Cr.P.C., no Court could take cognizance without sanction.

A perusal of the facts mentioned in the complaint, which have been set out earlier, would show that the act of the respondent No. 2 would not fall within the ambit of the expression acting or purporting to act in the discharge of his official duty. It was not a part of his official duty to have unleashed a volley of abuses on the applicant.

This being so in my view the order of the Additional Chief Metropolitan Magistrate is unsustainable.

5. In the result this petition is allowed. The impugned order dismissing the complaint of the applicant on the ground that no sanction was taken prior to the filing of the complaint against respondent No. 2 is set aside. The complaint is restored and the Court below is directed to proceed in accordance with law. Rule is made absolute. The applicant is directed to appear in the Court of Additional Chief Metropolitan Magistrate, 2nd Court, Mazgaon, Bombay on 16-7-1997. Office is directed to communicated this order forthwith to the said Court.

6. Petition allowed.