Madras High Court
Kadiresan vs Kasim And Ors. on 10 July, 1986
ORDER
1. This is a revision petition by a complainant against the order of acquittal. The respondents, who are the accused, are the inhabitants of the same locality. On 11-12-1979, the complainant gave a first information report to the Iluppur police station that on that day at 6 p.m. in Iluppur village when the complainant was the Headmaster of the Government High School, Iluppur, the accused persons became guilty of offences under Ss. 147, 341, and 355 and 323, IPC. Not satisfied with that step, the complainant went before the Chief Judicial Magistrate, Pudukottai, and filed a complaint on 14-2-1980. After return a representation (sic), the sworn statement of the complainant was recorded and the case was taken to file by the Chief Judicial Magistrate on 18-4-1980 for offences under Ss. 147, 332 and 355, IPC. The case was numbered as C.C. 113 of 1980 by the Chief Judicial Magistrate, Pudukottai. The complainant in his complaint before the Chief Judicial Magistrate has mentioned about his first information report before the police, but the Magistrate instead of following the procedure under S. 210, Cr.P.C. that is to say, to stay the proceedings and call for a report from the concerned police station, rested content with sending an intimation to the Sub-Inspector of Police. Iluppur, which intimation sent on 18-4-1980 is said to have been received by the Police Station on 21-4-1980.
2. The Sub-Inspector of Police, notwithstanding the information which he has received from the Chief Judicial Magistrate, Pudukottai, filed his final report in the routine course before the Judicial II Class Magistrate, Keeranur, stating that offences under Ss. 147, 341 and 323, IPC appeared to have been committed by the accused. Upon the receipt of that report, D/- 30-4-1980 and received by that Magistrate on 5-9-1980 the latter took it on file on 15-5-1980 and that case was numbered as C.C. 124 of 1980. The complainant, learning about the first information report being filed before the Judicial II Class Magistrate Keeranur, approached the Sessions Court, Pudukottai, for having the case C.C. 124 of 1980 transferred from the file of the Judicial II Class Magistrate, Keeranur to the file of the Chief Judicial Magistrate. Pudukottai through Cr. M.P. 551 of 1980. An order was passed by the the Sessions Court on 4-9-1980 transferring the above said case to the file of the Chief Judicial Magistrate, Pudukottai. The latter received the papers in C.C. 124 of 1980 on 19-9-1980. That case was renumbered as C.C. 339 of 1980 on his file.
3. On 23-9-1980 the Magistrate passed an order clubbing the case pending already on his file upon the private complaint namely C.C. 113 of 1980 with C.C. 339 of 1980. He framed charges against the accused on 27-9-1980 for offences under Ss. 147, 332 and 335, I.P.C. During the course of the trial, the complainant revision petitioner filed three petitions. The first one, Cr. M.P. 375 of 1981 dt/- 21-2-1981, was for the purpose of examining the witnesses 3 and 9 cited in the complaint who were present on that day when the other witnesses were being examined. The second petition Cr. M.P. 383 of 1981 dt/- 23-2-1981 was for the purpose of examining one witness Susai Rayar, whose name was quoted in the complaint and to permit the counsel for the complainant to conduct the chief examination. The third petition Cr. M.P. 446 of 1980 dt/- 5-3-1981 was to keep the identity of each case apart and to record evidence separately in each case. Though all these petitions were filed before the prosecution closed its case, the trial court did not pass any orders then and there and passed orders only along with the judgment on 24-7-1981 rejecting all the petitions.
4. The Public Prosecutor has examined in his case 9 witnesses, marked 10 exhibits and produced 2 material objects. After perusing the entirety of the evidence produced by the Public Prosecutor, after shutting the evidence proposed to be adduced by the complainant and after hearing the Public Prosecutor and the defence counsel, the trial court namely, the Chief Judicial Magistrate, Pudukottai, by judgment dt/- 24-7-1981 acquitted all the accused of all the charges framed against them. The State has not preferred any appeal against the judgment of the Magistrate. The complainant has approached this court by way of revision petition.
5. In view of the embargo embodied in S. 401(3), Cr.P.C. this court cannot convert a finding of acquittal into one of conviction. What this court can do in the circumstances of the case is to remit back the case to the trial Court. The Supreme Court had occasion to consider in depth the jurisdiction of this Court while dealing with a revision petition against an order of acquittal. In those decisions reported in Chinnaswamy v. State of A.P., , Mahendra Pratap Singh v. Sarju Singh, 1968 Mad LJ (Cri) 399 : (1968 Cri LJ 865) and Akalu Ahir v. Ramdeg Ram, 1974 Mad LJ (Cri) SC 168 : (1973 Cri LJ 1404) (SC), the Supreme Court has indicated that only in cases of gross miscarriage of justice, this Court would be justified in sending back the matter to the trial Court.
6. The learned counsel for the revision petitioner would contend that in the present case, there has been a miscarriage of justice in as much as the evidence he wanted to adduce in support of the private complaint filed by him was not accepted by the trial Court. He contended that when there is a complaint case and police case in respect of the same offence, as per S. 210, Cr.P.C. though it is imperative. On the Magistrate to enquire into or try together the complaint case and the case arising out of the police report and the procedure to be followed by him in the one prescribed for the case instituted on police report, the two cases remain separate and the Magistrate cannot prevent the complainant from adducing his evidence in respect of the complaint case. In support of his stand, he produced three judgments. The first judgment is by the High Court of Kerala in Annamma v. Antony Chacko, 1976 Mad LJ (Cri) 529 where it was observed that assuming that S. 210, Cr.P.C. applies to the case, the refusal of the Magistrate to examine the witnesses mentioned in the complaint is not justified.
7. The second one is by the same High Court in Mani v. Swainatha, 1985 Mad LJ (Cri) 596, where it was observed that the two cases under S. 210 P.C. should be tried together by the same Court, but not consolidated. In support of that decision the Kerala High Court placed reliance on the decision of the Supreme Court in Harjinder Singh v. State of Punjab, 1985 SCC (Cri) 93 : (1986 Cri LJ 831), which is the third decision cited by the learned counsel for the revision petitioner. In that case, the Supreme Court has observed that in case of joint trial, the cases should not be consolidated and that the evidence should be recorded separately in each case and after the other except to the extent that the witness for the prosecution who was common to both the cases be examined in one case and his evidence be availed as evidence in the other. It is this ratio which has been applied by the Kerala High Court in the decision second quoted, in instances contemplated in S. 210, Cr.P.C.
8. The learned counsel appearing for the accused-respondents contended that when the case was clubbed on 23-9-1980, the complainant did not raise any objection. He further placed reliance on a decision of this Court in Chinnu Naicker v. Rangaswami, 1982 Mad LW Cri 160 : (1983 Cri LJ 494), in which, according to him it would have been held that in the circumstances contemplated under S. 210, Cr.P.C. the complainant has no right to examine any witness.
9. In the present case, the Magistrate did not act at the beginning strictly in accordance with S. 210, Cr.P.C. by way of staying the proceedings and calling for a report. But after the case filed by the police has been transferred to his Court, the Magistrate has become aware that the cases were covered by S. 210, Cr.P.C. and he purported to act under that section. As per that section, the merging of the cases is not contemplated. What is contemplated is only that the cases be tried together. The clubbing of the cases was operated on 23-9-1980, the date on which the complainant was absent and his absence was excused by the Court. The complaint has then filed before the end of the trial and before the pronouncement of judgment on 5-3-1981, a petition, namely Cr. M.P. 446 of 1981, drawing the attention of the Magistrate about the necessity to keep the identity of each case separately. Therefore, the fact that the Magistrate has recorded that C.C. 113 of 1980 is clubbed with C.C. 339 of 1980 does not amalgamate the cases and reduce them only to one case.
10. As per S. 210, Cr.P.C. the two cases continued to exist separately. But the cases should be tried as if both of then have been instituted on a police report, from the time the Magistrate has taken cognisance of an offence under the police report. It is to be noted that this is contingency may happen at any stage of the private complaint case because the Magistrate would have stayed that case only when it has been made to appear to him that an investigation by the police is in progress in relation to the same subject matter.
11. The manner in which a complainant may appear before the court is not a matter which is governed by S. 210(2), Cr.P.C. If the Public Prosecutor enters appearance, than the provisions of S. 301(2), Cr.P.C. would apply and the complainant can intervene only by way a instructing his pleader and sub pleader would have to act under the directions of the Public Prosecutor in the conduct of the case. The complainant would not have any right to produce his own evidence. Otherwise, under S. 302, Cr.P.C. any person conducting the prosecution would have the right to do so personally or by a pleader and would have, once he has been permitted by the Magistrate, the possibility of adducing his own evidence. From the reading of Ss. 301 and 302, Cr.P.C. it is clear that the prosecution is not done exclusively by the Public Prosecutor. 'Public Prosecutor' as per definition under S. 2(u), Cr. P.C. means any person appointed under S. 24, Cr.P.C. and includer any person acting under the directions of the Public Prosecutor. S. 24, Cr.P.C. provides that the Government may appoint Public Prosecutors for conducting any prosecution, appeal or other proceedings on behalf of the Government. In fact, there are certain Government agencies which file private complaints and which are represented by the Special Public Prosecutors. In that way there may be Prosecutors or Assistant Public Prosecutors, for private complaint cases as well as for cases on police report. Conversely, the prosecution may be conducted by persons other than Public Prosecutors in cases filed on police report as well as in private complaint cases.
12. As pointed out the Magistrate had before him two cases, one way of private complaint and another by way of police report. Admittedly, the Assistant Public Prosecutor entered appearance only in respect of the case taken on file on the police report. The complainant could not adduce any evidence in respect of that case except under the directions of the Assistant Public Prosecutor as provided under S. 301, Cr.P.C. But as far as the case filed by way of private complaint is concerned, it was not only the right but also the duty of the complainant to adduce his evidence and the Magistrate was wrong in not accepting the evidence the complainant wanted to adduce. Further, in respect of the occurrence, two charge, out of the three framed namely, those for offences under Ss. 332 and 355 arose from the private complaint and not out of police report. The error of the Magistrate arose from, the fact that he made a confusion between joint trial and complete amalgamation of cases. As held by the Supreme Court in the decision supra, there cannot be amalamation of cases when joint trial is permitted.
13. In rhw decision relied on by the learned counsel for the accuse-respondents, it was not held that in case of joint trial complainant would be debarred from adducing his own evidence, the matter before Court at that time was whether there could be a joint trial or not. The Court answered in the affirmative and said that since the foundation for the charge was one and the same and it was one just that there should be one and the same and it was only just that there should be on trial and S. 210, Cr.P.C. is a procedure beneficial to the accused and that there need not be two separate trials of the same offence, therefore, those observations of this Court in Chinnu Naicken v. Rangasami, 1982 Mad LW Cri 160 : (1983 Cri LJ 494) is no manner contrary to the views taken by the Kerala High Court. At any rate, now that the decision of the Supreme Court is available on that point, there may be any controversy whatsoever. When using a loses language, two cases are said to be clubbed, that means that they are being tried together but that cannot make any one of those cases to lose its identity. Once in a matter summons has been issued by the Magistrate, unless the accused is discharged, the case continues to exist, and, therefore, judgment should indicate what is the fate of the accused in each case.
14. The Court, while ordering that both the cases would be clubbed in respect of this that occurrence has practically merged them which it had no jurisdiction to do. Since it is clear from the language of S. 21, Cr.P.C. that both the cases exist side by side and continue to have their specific identities and the Court has no jurisdiction to merge them it is always better to avoid terms like 'clubbing' and to use the language of the Code itself, that is to say 'trying together'. Since the court below has committed a gross error which has affected the interest of justice in both the cases, the revision petition has to be allowed and the trial court while dealing with the matter should follow the guidelines indicated by the Supreme Court in Harjinder Singh v. State of Punjab 1985 SCC (Cri) 93 : (1986 Cri LJ 831) already quoted.
15. In the result, the revision petition is allowed, the judgment of the trial court is set aside and both the cases are remitted back to the trial court for completing the trial expeditiously in accordance with law.
16. Petition allowed.