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 10, Cited by 0]

Orissa High Court

Lalit Mohan Patnaik vs Sadasiba Mohapatra on 7 January, 2021

Equivalent citations: AIRONLINE 2021 ORI 36

Author: S.K. Sahoo

Bench: S.K. Sahoo

                        IN THE HIGH COURT OF ORISSA, CUTTACK

                            CRIMINAL APPEAL No. 52 of 1993

        From the order dated 13.09.1984 passed by S.D.J.M., Khurda in
        1.C.C. Case No.74 of 1984.
                               ----------------------------

               Lalit Mohan Patnaik                   .........                                Appellant


                                                   -Versus-

               Sadasiba Mohapatra
               and others                            .........                               Respondents


                     For Appellant:                        -          None


                     For Respondents:                      -          None

                     For State of Odisha                   -          Mr. Dipak Ranjan Parida
                                                                      Addl. Standing Counsel

                                           ----------------------------
         P R E S E N T:

                          THE HONOURABLE MR. JUSTICE S.K. SAHOO
        ---------------------------------------------------------------------------------------------------
                          Date of Hearing and Judgment: 07.01.2021
        ---------------------------------------------------------------------------------------------------

S. K. Sahoo, J.          The matter is taken up through Video Conferencing.

                         This appeal has been filed by the appellant Lalit

        Mohan         Patnaik        challenging          the      impugned           order       dated

        13.09.1984 passed by the learned S.D.J.M., Khurda in 1.C.C.

        Case No.74 of 1984 in refusing to take cognizance of the

        offences under sections 143, 382, 451, 504, 395 read with
                                   2



section 109 of the Indian Penal Code and also in dismissing the

complaint petition.

2.          The appellant filed an application under section

378(4) of Cr.P.C. seeking for special leave to prefer an appeal

against the aforesaid impugned order dated 13.09.1984 vide

Criminal Misc. Case No.796 of 1984 and special leave was

granted as per order dated 18.01.1993, whereafter this appeal

was preferred which was admitted on 11.03.1993.

3.          None appears on behalf of the appellant so also on

behalf of the respondents.

4.          Mr. Dipak Ranjan Parida, learned Additional Standing

Counsel in absence of the learned counsel for the appellant as

well as learned counsel for the respondents placed the complaint

petition, the statements of the witnesses and the impugned

order.

5.          On perusal of the order sheet of this Court dated

11.10.1993 and the consequential order dated 05.04.1994, it

reveals   that   this   appeal   has   been   dismissed   as   against

respondents nos.9 to 12.

6.          The appellant Lalit Mohan Patnaik is the complainant

in I.C.C. Case No.74 of 1984, which was filed in the Court of

learned S.D.J.M., Khurda. In the said complaint petition, it is

alleged that Satyabadi Pattnaik and Trailokyanath Pattnaik are
                               3



two brothers and they were separated by metes and bounds

since long and their possession was also separately recorded in

the C.S. R.O.R. The residential rooms of the appellant in village

Anda were in his exclusive physical possession, where all the

properties given in the schedule of the complaint petition were

kept under his possession. The appellant was serving as an Art

Instructor under the State Institute for Rural Development at

Bhubaneswar and was staying at Bhubaneswar with his wife

whereas his mother and sister's son Atulya Kumar Patnaik were

residing in the village house. On 06.06.1984 the appellant got

information that the respondents entered inside his house and

removed all the movable properties worth of Rs.50,595/- (rupees

fifty thousand five hundred ninety five) from his house by force

and   immediately   thereafter, he   came   to   the   village   and

ascertained that on 05.06.1984 after sunset, the respondents

came to his village in three jeeps and got down in front of his

house and knocked at his door. When his sister's son Atulya

Kumar Patnaik opened the door, the respondents, namely,

Sadasiba Mahapatra, Rabindranath Mishra, Debidutta Mohanty

and Basant Kumar Panda told him that they had come to attach

the movable properties from the house of the appellant. Atulya

Kumar Patnaik told them that the owner of the house being

absent and he is at Bhubaneswar, he would not allow the
                                4



attachment and removal of properties from the house. At this,

Atulya Kumar Patnaik was forcibly dragged by the respondents

to the village road and under their orders, respondent Bhagaban

Mohanty, S.I. of Police kept him under wrongful restraint and

confinement through the help of A.P.R. constables whose names

were not known to him. Thereafter, the respondents nos.1 to 9

along with twenty other persons, who were armed with lathis,

forcibly entered inside the house of the appellant. When the

mother of the appellant and others cried out loudly in fear

against the illegal action of the accused persons, they were

abused in filthy language and were threatened with assault and

were also driven out of the house. Thereafter, the respondents

removed all the valuable properties as per the list given in the

schedule of the complaint petition by breaking open his trunks,

which were five in number, almirah and locks of the rooms.

While removing the articles from the almirah, the cups, plates

and other articles of China clay and glasses were also broken to

pieces. They put those articles in a gunny bag and removed the

same. The pad locks of the trunks and of the rooms were broken

by the accused persons and those were also taken away. The

accused persons also removed the papers and documents

regarding the landed properties, the certificates and five almirah

containing photographs besides the properties as given in the
                                     5



list. It is the case of the appellant that the respondents had no

right or authority to enter inside his house and to forcibly

remove all the valuable properties in his absence. When on

hearing the alarm raised by the mother of the appellant and

Atulya Kumar Patnaik, the villagers gathered near his house and

asked the reason for such highhanded action of the respondents,

they were scared away by A.P.R. forces and threatened to be

assaulted.    The     respondents       namely   Sadasiba   Mohapatra,

Chandrasekhar Tripathy, Debudutta Mohanty and some others

told them that since the appellant defaulted in making payment

of the dues of the co-operative societies, his properties were

being attached for satisfaction of the loan dues.

              It is the further case of the appellant that he had not

incurred any loan from the co-operative societies nor he was a

defaulter nor any certificate proceeding or E.P. case had been

initiated against him for recovery of any outstanding loan

amount.      Hence,   the   forcible    and   wrongful   entry   of   the

respondents inside his house and forcibly removing all his

valuables as per the list keeping his sister's son under wrongful

restraint and fear of assault is highly illegal and done with

malafide intention to make personal gains of the respondents.

On getting information, the appellant came to the village on the

next day in the afternoon and ascertained the facts from the
                                 6



inmates of his house and other villagers and went to Khurda

police station on 07.06.1984 to lodge the F.I.R., but the officer in

charge of the police station did not accept the F.I.R. and

therefore, the appellant sent the copies of the F.I.R. to the

Superintendent of Police, Puri; Collector, Puri; Registrar and

Deputy Registrar of the Co-operative Societies, Bhubaneswar

and Puri respectively and the Director General of Police, Orissa,

Cuttack and other public authorities for redressal of his grievance

and for return of his articles by registered post. Since no action

was taken, he filed the complaint petition.

7.          After filing of the complaint petition, the initial

statement   of   the   complainant   was   recorded   and   inquiry

contemplated under section 202 of Cr.P.C. was conducted and

during course of which, complainant examined five witnesses

namely P.W.1 Minaketan Misra, P.W.2 Indrajit Baral, P.W.3

Atulya Kr. Patnaik, who is the nephew of the appellant, P.W.4

Rajkishore Baliarsingh and P.W.5 Natabar Das.

            After the conclusion of the inquiry, learned S.D.J.M.,

passed the impugned order which is as follows:-

            "Perused the complaint petition, initial statement
            and statement of four witnesses examined on
            behalf of the complainant under section 202
            Cr.P.C. The complaint petition as well as the
            initial statement of the complainant Lalit Mohan
                       7



Patnaik reveals that on the alleged date and time
of occurrence while he was at the place of his
service at Bhubaneswar and his own mother and
nephew Atulya Kumar Patnaik were present in
his house, accused persons came to his house
and   informed      his   nephew      to   remove   his
movables in connection with an Execution Case.
The same was objected by Atulya but the
accused persons being armed with lathis forcibly
entered inside his house and removed different
articles which according to him, the accused
persons committed dacoity in his house.
      The statement of P.W.1 reveals that in his
presence     the     accused      persons     removed
movables from the house of the complainant in
his absence. According to him, the accused
persons had nothing in their hands and they
attached   the     properties   of   the   complainant
without applying force and causing hurt to his
family members. The version of P.W.2 supports
the case of the complainant, but according to
him the accused persons were armed with lathis
and   forcibly   removed    the      movables of the
complainant. His evidence also reveals that the
accused persons neither threatened the mother,
nephew nor assaulted them. He has also stated
that he has not seen any Bank employees,
Magistrate and A.P.R. force committing dacoity
in the house of an innocent person. P.W.3, the
nephew of the complainant has supported the
                       8



version of the complainant in toto. According to
him, the accused persons committed dacoity in
the house of the complainant. Similarly, P.W.4
has supported the case of the complainant and
has stated that the accused persons committed
dacoity in the house of the complainant, but has
stated that he has not seen any dacoity in the
evening in presence of Magistrate, Police Officers
and A.P.R. force.
        Therefore, such statement of prosecution
witnesses and the facts stated in the complaint
petition, no human being in this world can
conceive for a moment that the responsible Bank
officers can commit dacoity in the evening in
presence of villagers of Anda in presence of one
Magistrate, one Police Officer and A.P.R. force.
Besides that the complaint petition as well as the
statement of the complainant reveals that the
alleged occurrence took place on 05.06.1984,
but the complainant has come to the Court for
redress only on 26.06.1984. The complainant
has stated in his initial statement that on the
next day morning he went to the police, but
police refused to accept his F.I.R. No doubt, if
police had refused to accept his F.I.R., certainly
the complainant should have come to Court for
redress immediately on the same day or at least
on 7th of June. But coming to Court after a long
lapse    of   21    days,   was   enough   for   the
complainant to concoct a story of this nature
                                   9



           against responsible Bank Officer as well as the
           responsible Government servants like that of
           accused nos.10, 11 and 13.
                 The sum total of my above discussion does
           not inspire any confidence in my mind that any
           offence has been committed by the accused
           persons under Indian Penal Code. In the worst
           the   statement    of       the   witnesses     for     the
           complainant reveals that accused nos.10, 11 and
           the   A.P.R.   force       were   at   the   spot     being
           government servants in discharging of their legal
           duties. As such sanction to prosecute them is
           necessary from the State Government and as no
           sanction has been obtained from the State
           Government by the complainant, the present
           complaint is also not maintainable.
                 Summing up the sum-total of the facts and
           law involved in this case, I find that there is no
           material before me to take cognizance against
           the accused persons and as such the petition for
           complaint stands dismissed."


8.         Section 203 of Cr.P.C. deals with the dismissal of the

complaint, in which it is stated that if, after considering the

statements on oath (if any) of the complainant and of the

witnesses and the result of the inquiry or investigation (if any)

under section 202 of Cr.P.C., the Magistrate is of opinion that

there is no sufficient ground for proceeding, he shall dismiss the
                                      10



complaint, and in every such case he shall briefly record his

reasons for so doing.

             A Magistrate may dismiss the complaint under

section 203 of Cr.P.C. on three grounds. In the first place, if he,

upon   the   statements       made    by   the   complainant   and   his

witnesses, reduced to writing under section 200 of Cr.P.C., finds

that no offence has been committed; in the second place, if he

distrusts the complainant and his witnesses' statements; and in

the third place, if he conducts an inquiry              or direct for

investigation under section 202 of Cr.P.C. and considering the

result of the inquiry or investigation coupled with the statements

of the complainant and his witnesses, he is not satisfied that

there is sufficient ground for proceeding against the accused, the

Magistrate may dismiss the complaint. The words "sufficient

ground" used in section 203 of Cr.P.C. mean the satisfaction of

the Magistrate that a prima facie case is made out against the

person sought to be summoned as accused. It does not mean

sufficient   ground     for    the    purpose    of   conviction.    The

determination of sufficient ground for conviction or acquittal

comes only at the end of the trial and not when Court considers

whether process is to be issued or the complaint petition is to be

dismissed. Section 203 of Cr.P.C. is not a regular stage for

adjudicating the truth but where existence of prima facie case is
                                 11



to be looked into. The test to be applied by the Court is as to

whether the uncontroverted allegations as made prima facie

establish the offence. It is also for the Court to take into

consideration any special features which appear in a particular

case to consider whether it is expedient and in the interest of

justice to permit a prosecution to continue. The Court cannot be

utilized for any oblique purpose. That is the reason why the

Court has been given ample power to dismiss the complaint

petition at the threshold if it finds lack of sufficient ground for

proceeding.

              In section 203 of Cr.P.C., the phrase 'if any' is

included within brackets. The reason is that when the public

servant acting or purporting to act in the discharge of his official

duties or a Court makes the complaint in writing, there may not

be statements of the complainant and the witnesses on oath in

view of the proviso to section 200 of Cr.P.C. but only the

statements on the complaint. In such cases, there may not also

be any inquiry or investigation under section 202 of Cr.P.C.

Similarly a Magistrate is not bound to examine the witnesses

cited by the complainant in his complaint petition. The inquiry or

investigation under section 202 of Cr.P.C. is discretionary one
                                 12



and it can be so conducted or directed if the Magistrate thinks fit

to postpone the issue of process.

            The Magistrate can dismiss the complaint under

section 203 of Cr.P.C., inter alia, on any of the following

grounds:-

      (a)   Where the allegations made in the complaint or the
            statements of the witnesses recorded in support of
            the same taken at their face value make out
            absolutely no case against the accused;
      (b)   The   complaint    does    not   disclose   the   essential
            ingredients of an offence which is alleged against the
            accused;
      (c)   Where the allegations made in the complaint are
            patently absurd and inherently improbable so that no
            prudent person can come to the conclusion that
            there is sufficient ground for proceeding against the
            accused;
      (d)   Where the complaint suffers from fundamental illegal
            effects; and
      (e)   Where the complaint is not by competent authority
            only empowered to make a complaint.
      (Ref:-   Vol.74      (1992)     Cuttack   Law     Times    136,
      Chudamani Sahoo Vrs. Bhojaraj Behera)


            In case of M/s. Rourkela Construction Private

Ltd. -Vrs.- Ravindra Kumar Goyal reported in (1992)5

Orissa Criminal Reports 410, it is held that under section 203
                                13



of the Cr.P.C., the Magistrate gets jurisdiction to dismiss a

complaint, if on perusal of the complaint and the evidence

recorded U/s. 202, he finds that the essential ingredients of the

offence alleged are absent or that the dispute is only of a civil

nature or that there are such patent absurdities in the complaint

or in the evidence that it would be a wastage of time to proceed

further.

            The section clearly indicates that at the time of

dismissing the complaint petition, the Magistrate shall briefly

record his reasons for so doing. Thus, the recording of reasons is

mandatory. It may not be an elaborate one but it should reflect

the minimum reasons for passing such an order. Reasons are live

links between the minds of the decision maker to the controversy

in question and the decision or conclusion arrived at. Reasons

substitute subjectivity by objectivity. The emphasis on recording

reasons is that if the decision reveals the "inscrutable face of

sphinx", it can, by its silence, render it virtually impossible for

the Courts to perform their appellate function or exercise the

power of judicial review in adjudicating the validity of the

decision. Right to reasons is an indispensable part of a sound

judicial system, reasons at least sufficient to indicate an

application of mind to the matter before Court. Another rationale

is that the affected party can know why the decision has gone
                                 14



against him. One of the salutary requirements of natural justice

is spelling out reasons for the order made, in other words, a

speaking out. The "inscrutable face of sphinx" is ordinarily

incongruous with a judicial or quasi-judicial performance. (Ref:

2004 Supreme Court Cases (Criminal) 341, State of

Punjab -Vrs.- Bhag Singh).

            In case of Chandra Deo Singh -Vrs.- Prokash

Chandra Bose reported in A.I.R. 1963 S.C. 1430, it is held

that if the Magistrate has dismissed the complaint without giving

reasons, the error is of a kind which goes to the root of the

matter. Absence of the reasons would make the order a nullity.

The complainant is entitled to know why his complaint has been

dismissed with a view to consider an approach to a revisional

Court. Being kept in ignorance of the reasons clearly prejudices

his right to move the revisional Court.

            Section 203 Cr.P.C. consists of two parts, the first

part lays down the materials which the Magistrate must consider,

and the second part states that if after considering those

materials, there is no sufficient ground for proceeding; the

Magistrate may dismiss the complaint. While exercising such

power under section 203 of the Code, it is incumbent upon the

Magistrate to reflect in his order the basis for arriving at the
                                   15



conclusion that there are no sufficient grounds to proceed with

the   complaint   case.   While   arriving   at   his   judgment,   the

Magistrate is not fettered in any way except by judicial

considerations. He is not bound to accept what the inquiring

officer says, nor is he precluded from accepting a plea; provided

always that there are satisfactory and reliable material on which

he can base his judgment as to whether there is sufficient

ground for proceeding on the complaint or not. If the Magistrate

has not misdirected himself as to the scope of inquiry under

section 202 of Cr.P.C. and has applied his mind judicially to the

materials on record, it would be erroneous in law to hold that he

should not consider or discuss the materials available and the

statements recorded. A Magistrate is empowered to hold an

inquiry into a complaint as to commission of certain offence in

order to ascertain whether there was sufficient foundation for it

to issue process against the person or persons complained

against and such order under Section 203 Cr.P.C. should be a

speaking one. In other words, when a Magistrate intends to

dismiss a complaint petition, he has to give reasons. (Ref: 2013

(I) Orissa Law Reviews 234, Dhruba Charan Behera -Vrs.-

State of Orissa).

9.          In view of the law laid down and after carefully going

through the impugned order and the materials available on
                                 16



record, I do not find any illegality or irregularity or perversity in

the order. Moreover, a revision petition is maintainable against

an order dismissing the compliant under section 203 of Cr.P.C.

Special leave to prefer an appeal is sought for under section

378(4) of Cr.P.C. against an order of acquittal in any case

instituted upon a complaint and dismissal of a complaint is not

an acquittal as per explanation provided under section 300 of

Cr.P.C.

            The dismissal of complaint by the Magistrate under

section 203 of Cr.P.C. although it is at preliminary stage

nevertheless results in termination of proceedings in a complaint

against the persons who are alleged to have committed crime.

Once a challenge is laid to such order at the instance of a

complainant in a revision petition before the High Court or

Sessions Judge, by virtue of section 401 (2) of the Code, the

suspects get right of hearing before revisional Court although

such order was passed without their participation. The right

given to "accused" or "the other person" under section 401 (2) of

being heard before the revisional Court to defend an order which

operates in his favour should not be confused with the

proceedings before a Magistrate under sections 200, 202, 203

and 204. In the revision petition before the High Court or the

Sessions Judge at the instance of complainant challenging the
                                    17



order of dismissal of complaint, one of the things that could

happen is reversal of the order of the Magistrate and revival of

the complaint. It is in this view of the matter that the accused or

other person cannot be deprived of hearing on the face of

express provision contained in section 401 (2) of the Code. The

stage is not important whether it is pre process stage or post

process stage. In other words, where complaint has been

dismissed by the Magistrate under Section 203 of the Code, upon

challenge to the legality of the said order being laid by the

complainant in a revision petition before the High Court or the

Sessions Judge, the persons who are arraigned as accused in the

complaint have a right to be heard in such revision petition. This

is a plain requirement of Section 401 (2) of the Code.

                 For the reasons afore-stated, I am not inclined to

interfere with the impugned order.

                Accordingly, the Criminal Appeal stands dismissed.



                                                    ..............................
                                                     S.K. Sahoo, J.

Orissa High Court, Cuttack The 7th January, 2021/RKM