Allahabad High Court High Court

Sharda Prasad Son Of Kamta Prasad, … vs State Of Uttar Pradesh And Ram … on 26 February, 2007

Allahabad High Court
Sharda Prasad Son Of Kamta Prasad, … vs State Of Uttar Pradesh And Ram … on 26 February, 2007
Equivalent citations: I (2007) DMC 644
Author: B A Zaidi
Bench: B A Zaidi


JUDGMENT

Barkat Ali Zaidi, J.

1. In this petition under Section 482 Cr.P.C., the applicant challenges the order of the Magistrate summoning the accused under Section 302 I.P.C. passed by the Munsif Magistrate, Banda.

2. Heard Sri Manoj Kumar Srivastava, learned Counsel for the applicant and Sri R.K. Maurya, Addl. Government Advocate for the State.

3. A married lady Bimla died in the house of her father-in-law in Quasba and Police Station Baberu District Banda on 21.4.1982. She died because of burn injuries. Initially a report about her death was lodged by her mother-in-law Smt. Sheo Kumari on the same date, stating therein that she put herself aflame because she was not being allowed to go to her father’s house immediately as she desired. The investigating officer recorded the statement under Section 161 Cr.P.C. but all supported the theory of suicide by the lady herself and the investigating officer concluded, as he wanted, that it was a case of suicide and submitted a final report.

4. The Magistrate refused to accept the Final Report and ordered registration of case in relation to death of the lady.

5. The argument by the counsel for the petitioner is that there was no material before the Magistrate, on the basis whereof, he could decline to accept the final report and order registration of a case.

6. The first answer to the arguments of the counsel for the applicant is that the next day, father of the deceased lady had lodged another F.I.R., in which it had been stated that she had been done to death by her husband. That could provide sufficient justifiable material for the Magistrate to take cognizance and reject the final report.

7. Even assuming the absence of any IInd F.I.R, it needs to be emphsised that the Magistrate could even then take cognizance and reject the final report because the death of a married lady has taken place in suspicious circumstances in her father-in-laws house and the explanation offered about her death needed to be judicially examined and it had to be ascertained from the evidence and circumstances whether it was a case of suicide or homicide? It is now well settled that there could be more than one F.I.R. in a case and any subsequent F.I.R. will not be hit of Section 162 Cr.P.C. vide reference Upkar Singh v. Ved Prakash and Ors. 2005 (1) J.I.C. 109 (S.C.).

8. The argument from the side of the counsel for the petitioner that the Magistrate relied on the statement of the father of the deceased lady before taking cognizance, which was not legally justifiable, does not, therefore, arise because as mentioned above, there was a F.I.R. of the father lodged on the next day about the involvement of the accused in the death of the lady.

9. The counsel for the petitioner has referred the case of Harkesh and Ors. v. State of U.P. and Anr. 2002 All JIC 49, but that case has no application to the facts of the present case. There the Magistrate did not register a case as a police case but as a complaint case.

10. The counsel for the petitioner also referred to the case of Radheshyam v. State of U.P. and Anr. decided on 22.6.2004 in Crl. Misc. Application No. 5002 of 2004 by Hon’ble S.S. Kulshrestha, J of this Court. This case, again, was treated as a complaint case and the petition was allowed on the ground that all prosecution witnesses were not examined by the Magistrate as provided under Section 202 Cr.P.C. because 0f the case was the one triable exclusively by the Court of Sessions,

11. In the result, there is no substance in the petition, which is accordingly dismissed.