Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 20, Cited by 1]

Karnataka High Court

M K Ravindra vs State By Lokayuktha Police on 13 November, 2020

Equivalent citations: AIRONLINE 2020 KAR 2223

Author: John Michael Cunha

Bench: John Michael Cunha

                            1



       IN THE HIGH COURT OF KARNATAKA AT BENGALURU

        DATED THIS THE 13TH DAY OF NOVEMBER, 2020

                         BEFORE

        THE HON'BLE MR. JUSTICE JOHN MICHAEL CUNHA

          CRIMINAL PETITION NO.6384 OF 2017

BETWEEN

M K RAVINDRA
AGED ABOUT 50 YEARS
S/O MALLIKARJUNAIAH
PROPRIETOR,MK ENGINEERING CORPN
# 486,I FLOOR,MALTESH NILAYA
III CROSS,MG NAGAR,
HOSAPETE
                                            ...PETITIONER

(BY SRI: VINAYA KEERTHY M, ADVOCATE)

AND:

STATE BY LOKAYUKTA POLICE
SPECIAL INVESTIGATION TEAM
ATIC BUILDING
UNIVERSITY OF VETERINARY SCIENCE CAMPUS
HEBBAL
BENGALOORU-560 024
REPRESENTED BY PUBLIC PROSECUTOR
                                           ...RESPONDENT

(BY SRI: VENKATESH S. ARBATTI, SPECIAL PP AND
    SRI: B.S. PRASAD, SPECIAL PP)
                                 2




     THIS CRIMINAL PETITION IS FILED U/S.482 CR.P.C
PRAYING     TO   QUASH    THE    CHARGE   SHEET    IN
SPL.C.C.NO.120/2017 FILED BY THE RESPONDENT POLICE
BEFORE THE HON'BLE XXIII ADDITIONAL CITY CIVIL AND
SESSIONS    JUDGE,  SPECIAL  COURT   FOR  LOKAYUKTA,
BANGALORE FOR THE ALLEGED OFFENCES UNDER SECTIONS
379, 420, 120B, 511 OF IPC, SECTION 21 R/W 4(1)(A) OF
MINES AND MINERALS REGULATION DEVELOPMENT ACT, 1957.


     THIS CRIMINAL PETITION HAVING BEEN HEARD AND
RESERVED FOR ORDERS ON 02.11.2020 AND COMING ON FOR
PRONOUNCEMENT OF ORDER, THROUGH VIDEO CONFERENCE,
THIS DAY, THE COURT MADE THE FOLLOWING:

                           ORDER

This petition is filed under Section 482 of Cr.P.C. seeking to quash the proceedings initiated against the petitioner in Spl.CC.No.120/2017 on the file of XXIII Additional City Civil Sessions Judge, Special Court for Lokayukta for the alleged offences punishable under Sections 379, 420, 120-B, 511 of IPC and Section 21 read with Section 4(1-A) of MMDR Act, 1957.

2. The petitioner is shown as accused No.17. The material allegations leveled against the petitioner is that between 01.04.2009 and 31.07.2010, the petitioner herein conspired with accused Nos.10 and 22 and assisted them to sell 1,12,823.770 3 metric tones of stolen iron lumps by fabricating false documents to show that the said iron lumps were procured on payment of requisite royalty to the Government and obtained a commission of Rs.19,24,744/-.

3. The contention of learned counsel for petitioner that the petitioner has been sought to be prosecuted on vague and general allegations, without there being sufficient material to show his involvement in the alleged offence, cannot be accepted. The allegations on the face of it indicate that the petitioner is a party to the conspiracy which needs to be established in the course of trial. As the allegations made in the chargesheet and the material collected in support thereof prima facie indicate that the petitioner conspired with accused Nos.10 and 22 and that the transaction in question was shady transaction which was entered into by fabricating documents, in my view, prima facie material is available to proceed against the petitioner.

4. Coming to the objection relating to the validity of the cognizance taken by the learned Special Judge and the 4 consequent orders of summons issued to the petitioners is concerned, a perusal of the order sheets produced by the petitioners indicate that on perusal of the FIR, Charge Sheet, Seizure mahazar and documents collected by the Investigating Officer, the learned Special Judge has taken cognizance of the alleged offences and has issued summons to the petitioners. This order clearly reflects application of mind and consideration of the material leading to issuance of summons. The offences in respect of which summons are issued are also detailed in the order, as such, no fault could be found with the impugned orders.

5. However, the difficulty arises in respect of the offences under the provisions of MMDR Act. Section 22 of the Act creates a restriction on the courts in taking cognizance of the offences under the Act. The Section reads as under:

"22. Cognizance of offences.― No court shall take cognizance of any offence punishable under this Act or any rules made thereunder except upon complaint in writing made by a person authorised in this behalf by the Central Government or the State Government."
5

6. Learned Counsel for the petitioner/accused has placed heavy reliance on the decision of the Hon'ble Apex Court in the case of STATE (NCT OF DELHI) vs. SANJAY, (2014) 9 SCC 772, in paragraph 70, wherein it is held as under:

" 70. There cannot be any dispute with regard to restrictions imposed under the MMDR Act and remedy provided therein. In any case, where there is a mining activity by any person in contravention of the provisions of Section 4 and other sections of the Act, the officer empowered and authorized under the Act shall exercise all the powers including making a complaint before the jurisdictional magistrate. It is also not in dispute that the Magistrate shall in such cases take cognizance on the basis of the complaint filed before it by a duly authorized officer. In case of breach and violation of Section 4 and other provisions of the Act, the police officer cannot insist Magistrate for taking cognizance under the Act on the basis of the record submitted by the police alleging contravention of the said Act. In other words, the prohibition contained in Section 22 of the Act against prosecution of a person except on a complaint made by the officer is attracted only when such person sought to be prosecuted for contravention of Section 4 of the Act and not for any act or omission which constitute an offence under the Penal Code."

(underlining supplied)

7. What emerges from the above decision is that based on the final report filed under Section 173 of the Code, the Special Court cannot take cognizance of the offences under the provisions of the MMDR Act. Apparently, to get over this 6 restriction, the respondent appears to have filed a complaint before the Special court in terms of Section 22 of the MMDR Act. The learned Special Public Prosecutor for the respondent has made available copy of the complaint filed by the authorized officer before the learned Special Judge which contain the very same allegations as found in the charge sheet submitted by SIT. This complaint therefore could be taken as due compliance of the statutory requirement prescribed in Section 22 of the MMDR Act. But the question still remains to be considered is, whether by mere filing the complaint, can it be said that the Special Court has taken cognizance of the offences based on the said complaint as mandated in Section 22 of the MMDR Act?

8. Though it is vehemently argued by the learned counsel for the petitioner/accused that such exercise has not been done by the Special Court as the impugned orders of cognizance do not reflect that the learned Special Judge has looked into the averments made in the complaint yet, what is significant to be noted is that the allegations made in the complaint as well as the facts constituting the offences alleged 7 against the petitioner/accused in the final report filed by the SIT are one and the same. Under the said circumstance, if the learned Special judge has looked into the allegations made in the final report filed by the SIT and on satisfying himself that these allegations prima facie disclose the commission of offences by the petitioner/accused under IPC as well as under the MMDR Act, it could possibly be held that the learned Special Judge has taken cognizance of the offences in terms of Section 22 of MMDR Act.

9. In drawing the above conclusion, I am fortified by the observations of the Hon'ble Supreme Court in the case of FAKHRUDDIN AHMAD vs. STATE OF UTTARANCHAL AND ANOTHER, (2008) 17 SCC 157, wherein it is observed that "whether Magistrate has or has not taken cognizance of offence will depend upon circumstances of the particular case, including mode in which case is sought to be instituted and the nature of preliminary action". No doubt, even in the said case it is held that "before a Magistrate can be said to have taken cognizance of an offence, it is imperative that he must have taken notice of 8 accusations and applied his mind to allegations made in complaint or in police report or information received from a source other than a police report, as the case may be, and material filed therewith. It is only when the Magistrate applies his mind and is satisfied that allegations, if proved, would constitute an offence and decides to initiate proceedings against the alleged offenders, that it can be positively stated that he has taken cognizance of the offence."

10. Similar view is taken in MEHMOOD UL REHMAN vs. KHAZIR MOHAMMAD TUNDA AND OTHERS, (2015) 12 SCC 420, wherein it is held that "though no formal or speaking or reasoned orders are required at the stage of Ss.190/204 CrPC, there must be sufficient indication in the order that the Magistrate is satisfied that: (i) the facts alleged in the complaint constitute an offence, and (ii) these facts when considered along with the statements recorded under S.200 CrPC and the result of inquiry or report of investigation under S.202 CrPC, if any, prima facie make the accused answerable before the criminal court." 9

11. As the impugned order and the records of the proceedings disclose that the learned Special Judge has considered the material placed before him namely, the charge sheet which contain identical allegations as found in the complaint filed by the authorized officer under Section 22 of the Act, I hold the cognizance taken by the learned Special Judge and the summons issued by him in respect of MMDR offences is in accordance with Section 22 of MMDR Act.

12. Viewed from another angle, on filing a complaint either under Section 200 CrPC or under Section 22 of MMDR Act, the course open for the Court/Magistrate was either to take cognizance based on the facts alleged in the complaint or to refer the complaint for investigation under Section 156(3) of CrPC or to postpone the process and hold an enquiry in terms of Section 202 of CrPC. In the instant cases, detailed investigation into the alleged offences having already been undertaken by SIT pursuant to the directions of the Hon'ble Supreme Court and necessary evidence having been collected in respect of the alleged offences, the Special Court could not have ordered a 10 parallel investigation nor could it have rejected the final report. It is not the case of the petitioner that the report submitted by the SIT is without authority of law. Even otherwise, investigating of the offences is within the domain of the police and the power of the police officers to investigate into cognizable offence is not ordinarily impinged by any fetters. There is no provision under the MMDR Act that the appropriate authority alone shall investigate any complaint of breach of any of the provisions of the MMDR Act. As observed by the Hon'ble Supreme Court in KANWAR PAL SINGH vs. THE STATE OF UTTAR PRADESH (Crl.Appeal No.1920/2019, arising out of SLP (Crl.) No.10707/2019, dated December, 18, 2019), "the violation of Section 4 being cognizable offence, the police could always investigated the same, there being no bar under the MMDR Act". Therefore, it follows that when the police have the power to investigate the contraventions of Section 4 of the Act, they have also the power to submit the final report. Therefore, no illegality could be attached to the final report and the evidence collected by the police officers in proof of the offences investigated by 11 them under the Act. This report, therefore, cannot be excluded from consideration while taking cognizance of the offence under the Act, provided a complaint as required under Section 22 is filed by the authorized officer. If the argument of the learned counsel for the petitioners is accepted, despite there being a report on investigation, the Court has to either order for fresh investigation or hold an enquiry under Section 202 of Cr.PC, which would tantamount to nullifying the investigation ordered by the Hon'ble Supreme Court and the Government of Karnataka, which in the circumstances of the case cannot be permitted. It is a cardinal principle of law that every law is designed to further the ends of justice and shall not be frustrated on mere technicalities. When the law authorizes the police/SIT to investigate the offences including the offences under the MMDR Act, the said report cannot be excluded from consideration at the stage of cognizance or issuance of summons to the accused subject to the compliance of the requirements of Section 22 of the Act.

12

13. In the light of these principles and for the reasons discussed above, and especially keeping in mind the peculiarities of the present case and the special circumstances arising on account of the investigation report submitted by SIT, in my view, the course adopted by the learned Special Judge in considering the final report for issuing process to the petitioners cannot be faulted with. Likewise, as held in the above decisions, non recording the reasons by the Special Court while issuing summons to the petitioners also cannot be a reason to set aside the orders of cognizance and the summons issued to the petitioners. In the circumstances of the case, even if there is an error or omission on the part of the learned Special Judge, it is not something so vital as to cut at the root of jurisdiction so as to render the impugned orders illegal or without jurisdiction so as to quash the entire proceedings as sought for by the petitioners. Since the petitioners were notified of the offences at the earliest point of time before their appearance, there is substantial compliance of the "outward forms of the law" as held by the Constitution Bench of the Apex Court in WILLIE 13 (WILLIAM) SLANEY vs. STATE OF MADHYA PRADESH, AIR 1956 SC 116.

14. As a result, I hold that the impugned order of cognizance and the consequent orders of summons issued by the learned Special Judge do not suffer from any error or illegality vitiating the proceedings pending against the petitioners.

15. The allegations made in the complaint which are duly supported by the material collected by SIT during investigation undoubtedly make out the ingredients of the offences under Sections 379, 420, 511 r/w 120(B) of IPC and Sections 21 r/w 4(1)(A) of MMDR Act, 1957. In the course of the arguments, the learned Special Public Prosecutor has referred to the relevant documents which prima facie disclose the involvement of the petitioner in the alleged offences. Under the said circumstances, the criminal action having been rightly initiated against the petitioner, I do not find any justifiable ground to interfere in the impugned proceedings. Accordingly, rejecting the contentions 14 urged by the learned counsel for the petitioner, the Criminal Petition is dismissed.

In view of dismissal of main petitions, all pending I.As, if any, are also dismissed.

Sd/-

JUDGE LB/mn/-