Supreme Court of India

State Of M.P vs Chunnilal @ Chunni Singh on 15 April, 2009

Supreme Court of India
State Of M.P vs Chunnilal @ Chunni Singh on 15 April, 2009
Author: . A Pasayat
Bench: Arijit Pasayat, Asok Kumar Ganguly
                                                                       REPORTABLE

                   IN THE SUPREME COURT OF INDIA

                  CRIMINAL APPELLATE JURISDICTION

                  CRIMINAL APPEAL NO. 943 OF 2003




State of M.P.                                           ...Appellant

                               Versus

Chunnilal @ Chunni Singh                           -    ...Respondent



                             JUDGMENT

Dr. ARIJIT PASAYAT, J.

1. In this appeal, an interesting point has been raised. A learned Single

Judge of the Madhya Pradesh High Court allowed the revision application filed

by the respondent (hereinafter referred to as the `accused’) quashing the order

framing charge.

2. Background facts in a nutshell are as follows:

On 6.3.2001 a complaint was made to the Police Station , Rampur Gurra

by the victim stating that the accused promised her that he will marry her and

committed sexual intercourse with her due to which she was carrying a

pregnancy of 7 months. But he refused to marry her because she belongs to a

lower caste. A criminal case was registered for alleged commission of

offence punishable under Sections 376 and 506 of the Indian Penal Code,

1860 (in short the `IPC’) and Section 3(1)(xii) of Scheduled Castes and

Scheduled Tribes (Prevention of Atrocities) Act, 1989 (in short the `Act’). A

First Information Report was registered.

According to the appellant, since at that time nobody had joined the post

of Deputy Superintendent of Police , Hoshangabad Additional Superintendent

of Police authorized S.I. B.S. Parihar to investigate into the case who

undertook inspection and recorded the statement of the witnesses. After due

verification of the case by the Additional Superintendent of Police challan was

submitted to the Chief Judicial Magistrate, Hoshangabad. The accused filed

objections and written reply was filed by the investigating officer. The basic

grievance was that the investigating officer was not authorized to make

investigation in the absence of any authorization by the competent authority.

The stand taken before the High Court by the investigating officer was that he

2
had been authorized by the competent authority i.e. Additional Superintendent

of Police. The learned Chief Judicial Magistrate committed the case to the

Court of Sessions. Here again, the only objection of the accused was that the

investigation was carried out by an officer who was not competent to do so.

Learned Special Judge, (Scheduled Caste and Scheduled Tribes) Hoshangabad

passed an order framing the charges against the accused who filed a revision

petition under Sections 397 and 401 of the Code of Criminal Procedure, 1973

(in short the `Code’) for quashing the entire criminal proceedings by revision

of the order of learned special judge. A reply was filed by the prosecuting

agency contending that the investigation was carried out under the supervision

of Additional Superintendent of Police since the post of Deputy Superintendent

of Police was lying vacant for about 4 months. After verification of the

statements of the prosecution witnesses and on being satisfied with the

materials collected during investigation the Additional Superintendent of

Police prepared the challan and filed the same before the High Court. No

prejudice was caused to the accused. The High Court quashed the entire

proceedings.

3. Mr. C.D. Singh, learned counsel for the appellant submitted that the

approach of the High Court was clearly erroneous. The offence related to both

3
under the IPC and the Act. Therefore, the High Court was not justified in

quashing the entire proceedings.

4. Learned counsel for the respondent on the other hand supported the

judgment.

5. For appreciating the rival submissions, reference needs to be made to

Section 9 of the Act and Rule 7 of Scheduled Castes and Scheduled Tribes

(Prevention of Atrocities) Rules, 1995 (hereinafter referred to as the `Rules’).

Section 9 of the act and Rule 7 of the Rules read as follows:

“Section 9-Conferment of powers.– (1) Notwithstanding
anything contained in the code or in any other provision of this
Act, the State Government may, if it considers it necessary or .
expedient so to so,-

(a) for the prevention of coping with any offence under this act,
or

(b) for any case of class of group of cases under this Act,

in any district or part thereof, confer, by notification in the
Official Gazette, on any officer of the State Government the
powers exercisable by a police officer under the Code in such
district or part thereof or, as the case may be, for such case or
class or group of cases, and in particulars, the powers of arrest,
investigation and prosecution of persons before any Special
Court.

4
(2) All officers of police and all other officers of Government
shall assist the officer referred to in Sub-section (1) in the
execution of the provisions of this Act or any rule, scheme or
order made thereunder.

(3) The provisions of the Code shall, so far as may be, apply to
the exercise of the powers by an officer under Sub-section (1).

Rule 7-Investigating Officer,– (1) An offence committed
under the Act shall be investigated by a Police Officer not
below the rank of a Deputy Superintendent of Police. The
Investigating Officer shall be appointed by the State
Government/Director-General of Police Superintendent of
Police after taking into account his post experience sense of
ability and justice to perceive the implications: of the case and
investigate it along with right lines within the shortest possible
time.

(2) The Investigating Officer so appointed under Sub-rule (1)
shall complete the investigation on top priority within thirty
days and submit the report to the Superintendent of Police who
in turn will immediately forward the report to the Director
General of Police of the State Government.

(3) The Home Secretary and the Social Welfare Secretary to
the State Government, Director of Prosecution, the Officer-in-
charge of Prosecution and the Director-General of Police shall
review by the end of every quarter the position of all
investigation done by the Investigating Officer.”

6. By virtue of its enabling power it is the duty and responsibility of the

State Government to issue notification conferring power of investigation of

cases by notified police officer not below the rank of Deputy Superintendent of

5
Police for different areas in the police districts. Rule 7 of the Rules provided

rank of investigation officer to be not below the rank of Deputy Superintendent

of Police. An officer below that rank cannot act as investigating officer. The

provisions in Section 9 of the Act, Rule 7 of the Rules and Section 4 of the

Code when jointly read lead to an irresistible conclusion that the investigation

to an offence under Section 3 of the Act by an officer not appointed in terms of

Rule 7 is illegal and invalid. But when the offence complained are both under

the IPC and any of the offence enumerated in Section 3 of the Act the

investigation which is being made by a competent police officer in accordance

with the provisions of the Code cannot be quashed for non investigation of the

offence under Section 3 of the Act by a competent police officer. In such a

situation the proceedings shall proceed in appropriate Court for the offences

punishable under the IPC notwithstanding investigation and the charge sheet

being not liable to be accepted only in respect of offence under Section 3 of

the Act for taking cognizance of that offence.

7. In the present case there is no denial of the fact that the accusations

related to offences under both the Act and the I.P.C. The High Court was

therefore not justified in quashing the entire proceedings. The order shall be

6
restricted to the offence under Section 3 of the Act and not in respect of

offences punishable under the IPC.

8. The appeal is allowed to the aforesaid extent.

………………………………….J.
(Dr. ARIJIT PASAYAT)

………………………………….J.
(ASOK KUMAR GANGULY)

New Delhi,
April 15, 2009

7