Punjab-Haryana High Court
M.D.K. Immigration Consultant, ... vs Union Of India And Others on 9 July, 1999
Equivalent citations: 2000CRILJ252, (2000)125PLR518
Author: Mehtab S. Gill
Bench: Mehtab S. Gill
JUDGMENT G.S. Singhvi, J.
1. This petition has been filed for quashing of FIR No. 63 dated 25-7-1998 (Annexure P. 5) registered at Police Station, North Chandigarh, on the basis of complaint made by the Protector of Emigrants, Chandigarh in which it has been alleged that by issuing advertisement (Annexure P-1), the petitioner has violated Sections 10 and 16 of the Emigration Act, 1983 (hereinafter referred to as 'the Act').
2. Shri K. D. S. Hooda, submitted that in view of the order dated 10-8-1998 passed by this Court in C.W.P. No. 12016 of 1998 Sunrise Immigration Consultancy (P) Ltd. v. Union of India, the first information report registered against the petitioner should be quashed. He pointed out that in the enquiry conducted by Shri Bhagwan, Sub Inspector, Economic Offences Wing, Chandigarh, no offence is found to have been committed by the petitioner, learned counsel took us through the contents of paragraph 9 of the writ petition to show that as per the report of Shri Bhagwan, the petitioner is doing consultancy business only and it is not engaged in business of recruitment.
3. Before dealing with the submissions of the learned counsel, we deem it necessary to notice the judicial precedents on the ambit and scope of the jurisdiction of the High Court under Art. 226 of the Constitution of India to quash the first information report. In the often quoted decision i.e. State of Haryana v. Ch. Bhajan Lal, AIR 1992 SC 604 : (1992 Cri LJ 527), a two-Judges Bench of the Supreme Court reversed the judgment of this Court vide which the first information report registered against the respondent had been quashed. While doing so, their Lordships reviewed a number of judicial precedents and then held as under :
"In the backdrop of the interpretation of the various relevant provisions of the Code under Chapter XIV and of the principles of law enunciated by this Court in a series of decisions relating to the exercise of the extra-ordinary power under Art. 226 or the inherent powers under S. 482 of the Code which we have extracted and reproduced above, we give the following categories of cases by way of illustration wherein such power could be exercised either to prevent abuse of the process of any Court or otherwise to secure the ends of justice, though it may not be possible to lay down any precise, clearly defined and sufficiently channelised and inflexible guidelines or rigid formulae and to give an exhaustive list of myriad kinds of cases wherein such power should be exercised.
1. Where the allegations made in the first information report or the complaint, even if they are taken at their face value and accepted in their entirety do not prima facie constitute any offence or make out a case against the accused.
2. Where the allegations in the First Information Report and other materials, if any, accompanying the FIR do not disclose a cognizable offence, justifying an investigation by police officers under S. 156(1) of the Code except under an order of a Magistrate within the purview of S. 155(2) of the Code.
3. Where the uncontroverted allegations made in the FIR or complaint and the evidence collected in support of the same do not disclose the commission of any offence and make out a case against the accused.
4. Where the allegations in the FIR do not constitute a cognizable offence but constitute only a non-cognizable offence, no investigation is permitted by a police officer without an order of a Magistrate as contemplated under S. 155(2) of the Code.
5. Where the allegations made in the FIR or complaint are so absurd and inherently improbable on the basis of which no prudent person can ever reach a just conclusion that there is sufficient ground for proceeding against the accused.
6. Where there is an express legal bar engrafted in any of the provisions of the Code or the concerned Act (under which a criminal proceeding is instituted) to the institution and continuance of the proceedings and/or where there is a specific provision in the code or the concerned Act, providing efficacious redress for the grievance of the aggrieved party.
7. Where a criminal proceeding is manifestly attended with mala fide and/or where the proceeding is maliciously instituted with an ulterior motive for wreaking vengeance on the accused and with a view to spite him due to private and personal grudge.
We also give a note of caution to the effect that the power of quashing a criminal proceedings should be exercised very sparingly and with circumspection and that too in the rarest of rare cases; that the Court will not be justified in embarking upon an enquiry as to the reliability or genuineness or otherwise of the allegations made in the FIR or the complaint and that the extraordinary or inherent powers do not confer an arbitrary jurisdiction on the Court to act according to its whim or caprice.
4. While dealing with the decision of State of West Bengal v. Swapan Kumar Guha, AIR 1982 SC 949 : (1982 Cri LJ 819), the Court observed as under :
"The classic exposition of the law is found in State of West Bengal v. Swapan Kumar Guha, AIR 1982 SC 949 : (1982 Cri LJ 819) (cited above). In this case, Chandrachud, CJ in his concurring separate judgment has stated that "if the FIR does not disclose the commission of a cognizable offence, the Court would be justified in quashing the investigation on the basis of the information as laid or received". Justice A. P. Sen who wrote the main judgment in that case with which Chandrachud, CJ and Varadarajan, J. agreed has laid the legal proposition as follows : (at pp. 971 and 972 of AIR).
"............. the legal position is well-settled. The legal position appears to be that if an offence is disclosed, the Court will not normally interfere with an investigation into the case and will permit investigation into the offence alleged to be committed; if, however, the materials do not disclose an offence, no investigation should normally be permitted .......... Once an offence is disclosed, an investigation into the offence must necessarily follow in the interests of justice. If, however, no offence is disclosed, an investigation cannot be permitted, as any investigation, in the absence of any offence being disclosed, will result in unnecessary harassment to a party, whose liberty and property may be put to jeopardy for nothing. The liberty and property of any individual are sacred and sacrosanct and the Court zealously guards them and protects them. An investigation is carried on for the purpose of gathering necessary materials for establishing and proving an offence which is disclosed. When an offence is disclosed, a proper investigation in the interests of justice becomes necessary to collect materials for establishing the offence, and for bringing the offender to book. In the absence of a proper investigation in a case where an offence is disclosed, the offender may succeed in escaping from the consequences and the offender may go unpunished to the detriment of the cause of justice and the society at large. Justice requires that a person who commits an offence has to be brought to book and must be punished for the same. If the Court interferes with the proper investigation in a case where an offence has been disclosed, the offender will go unpunished to the serious detriment of the welfare of the society and the cause of justice suffers. It is on the basis of this principle that the Court normally does not interfere with the investigation of a case where an offence has been disclosed ......."
Whether an offence has been disclosed or not must necessarily depend on the facts and circumstances of each particular case ........................ If on a consideration of the relevant materials, the Court is satisfied that an offence is disclosed, the Court will normally not interfere with the investigation into the offence and will generally allow the investigation into the offence to be completed for collecting materials for proving the offence."
5. In Mushtaq Ahmad v. Mohd. Habibur Rehman Faizi 1996 SCC (Cri) 443 : (1996 Cri LJ 1877), the Apex Court reversed the order of Allahabad High Court vide which it had quashed the order passed by the Chief Judicial Magistrate taking cognizance of the offence allegedly committed by the respondents under sections 406, 409, 420 and 467 of the Indian Penal Code. In that decision, their Lordships of the Supreme Court observed as under :
"In the complaint the appellant averred that he was a teacher of Madarsa Faiz-e-Am since the year 1974 and at the material time the respondents were the Manager, Principal, Teacher and Member of the Managing Committee of the school respectively. In the year 1985 he went on leave to get higher education in Saudi Arabia and after coming back from there in 1988 when he went to join the School he found that his salaries and dearness allowances for the above period had been drawn by them from the government funds and, by forging his signatures, purported payments thereof to him were shown. According to the complaint, the respondents had thereby committed breach of trust of government money. In support of the above allegations made in the complaint copies of the salary statements of the relevant periods were produced. In spite of the fact that the complaint and the documents annexed thereto clearly made out a prima facie case for cheating, breach of trust and forgery, the High Court proceeded to consider the version of the respondents given out in their petition filed under section 482 Cr.P.C. vis-a-vis that of the appellant and entered into the debatable area of deciding which of the versions was true, - a course wholly impermissible in view of the above quoted observations in the case of Bhajan Lal."
6. In State of Bihar v. Rajindra Agrawalla, Criminal Appeal No. 66 of 1996 decided on 18-1-1996, the Apex Court observed as under :
"It has been held by this Court in several cases that the inherent power of the Court under section 482 of the Code of Criminal Procedure should be very sparingly and cautiously used only when the Court comes to the conclusion that there would be manifest injustice or there would be abuse of the process of the Court, if such power is not exercised. So far as the order of cognizance by a Magistrate is concerned, the inherent power can be exercised when the allegations in the first information report or the complaint together with the other materials collected during investigation taken at their face value, do not constitute the offence alleged. At that stage it is not open for the Court either to shift the evidence or appreciate the evidence and come to the conclusion that no prima facie case is made out."
7. In Rajesh Bajaj v. State NCT of Delhi 1999 Cri LJ 1833 : (AIR 1999 SC 1216), a two-Judges Bench of the Apex Court reversed the order passed by the Delhi High Court quashing the F.I.R. lodged by the appellant with the allegation that private respondents had committed offence under section 420 of the Indian Penal Code. Some of the observations made in that case are extracted below :
"The crux of the postulate is the intention of the person who induces the victim of his representation and not the nature of the transaction which would become decisive in discerning whether there was commission of offence or not. The complainant has stated in the body of the complaint that he was induced to believe that respondent would honour payment on receipt of invoices, and that the complainant realised later that the intentions of the respondent were not clear. He also mentioned that respondent after receiving the goods have sold them to others and still he did not pay the money. Such averments would prima facie make out a case for investigation by the authorities.
The High Court seems to have adopted a strictly hypertechnical approach and sieved the complaint through a cullender of finest gauzes for testing the ingredients under section 415, IPC. Such an endeavour may be justified during trial, but certainly not during the stage of investigation. At any rate, it is too premature a stage for the High Court to step in and stall the investigation by declaring that it is a commercial transaction simpliciter wherein no semblance of criminal offence is involved."
8. In State of Himachal Pradesh v. Pirthi Chand (1995) 9 JT (SC) 411 : (1996 Cri LJ 1354), State of U.P. v. O.P. Sharma, (1996) 7 SCC 705 : (1996 Cri LJ 1878), Rashmi Kumar (Smt.) v. Mahesh Kumar Bhada, (1997) 2 SCC 397 and State of Kerala v. O. C. Kuttan, 1999 SCC (Cri) 304 : (1999 AIR SCW 679), their Lordships of the Supreme Court reversed the orders passed by different High Courts in exercise of jurisdiction under Article 226 of the Constitution of India quashing the first information reports registered against the respondents. The propositions which can be culled out from the aforementioned decisions are :
(i) the High Court should not readily exercise its jurisdiction under Article 226 of the Constitution for frustrating the investigation of criminal cases, else the social stability will be jeopardised;
(ii) the power vested in the High Court under section 482 of the Code of Criminal Procedure or Articles 226 and 227 of the Constitution of India should be exercised sparingly and cautiously and that too only when the Court is of the opinion that non-interference by it may result in gross miscarriage of justice.
9. Having noticed the law laid down by the Supreme Court, we shall now deal with the argument of the learned counsel for the petitioner that the first information report (Annexure P. 1) should be quashed because it does not disclose the commission of any offence and also because identical first information report against Sunrise Immigration Consultant (P) Ltd. has been nullified by this Court vide Annexure p. 7. The submission of the learned counsel appears attractive but after perusing the impugned first information report and the order Annexure p. 7 along with the advertisement issued by the petitioner and Sunrise Immigration Consultant (P) Ltd., we are convinced that there is no valid ground to frustrate the investigation of the offence allegedly committed by the petitioner by violating the provisions of the Act. The advertisement given by Sunrise Immigration Consultant (P) Ltd. was substantially different than the one given by the petitioner. This is evident from a bare perusal of the two advertisements which are extracted below :
"Advertisement given by Sunrise Immigration Consultant (P) Ltd.
PERMANENT IMMIGRATION TO CANADA FREE ASSESSMENT/FREE CONSULTATION THOUSAND OCCUPATION, HIGHLY SKILLED PERSONS, BUSINESSMEN AND SELF EMPLOYED PERSONS IN DEMAND Our is a professional organisation. We offer unique policy. File your case now. Pay only when succeed and also no visa no fee.
Canadian Immigration has now become very tough.
Major changes introduced in the Canadian Immigration Laws from Ist May, 1997.
More changes expected shortly-Canada Gazette Part-II Vol. 131 10 dated 14th May, 1997.
Canadian classification and dictionary of occupations has also been replaced.
Please visit/write/fax your bio-data.
SUNRISE IMMIGRATION CONSULTANT (P) LTD.
Corporate Office : 171, Sector 8-A, Chandigarh Ph. 549513, 549569, 778064 FAX : 549533 Delhi : 6236704 E. Mail : Sunlat @ chl. vant. net. in TORONTO TEL. : 416-746-9041, VANCOUVER TEL : 604-322-1510.
FRANCHISEES/BUSINESS ASSOCIATES REQUIRED FOR CITIES IN PUNJAB/HARYANA/H.P. & J & K."
"Advertisement Annexure P. 1 given by the petitioner.
Engineers, Nurses, Lecturers, Tool and Die makers, Accountants, Architects, Bank Officers, Computer Professionals, Horticulturists, Mechanics, B.D.S./D.H.M.S. Doctors, Pharmacists, Beauticians, Translators, Linguistics, Psychologist need an expert guidance and help to file application directly to Immig. Deptts. of CANADA/AUST. & NEWZEALAND (To get residential visa/citizenship) CAPT. UPPAL (Renowned and Experienced Consultant) May assist you in preparing Immig. papers, arranging accommodation and to send your job applications to your employers and getting your social security No./Insur. No./Driving licence. We charge very nominal fee.
Dial (0) 616874 or (616702, 8 to 10 p.m.) MDK Immigration Consultants (Regd.) SCO 419, IInd Floor, (Chamber No. 24), Sector 35C, Chandigarh (U.T.) Office is open on Sunday (11 a.m. to 2.00 p.m.) 24477AB"
10. In the advertisement of Sunrise Immigration Consultant (P) Ltd., no assurance was held out to the prospective candidates that the advertiser will, in addition to rendering assistance to them in preparing immigration papers and sending the job applications, help them in arranging their accommodation and getting the social security number, insurance number and driving licence. As against this, in the advertisement given by the petitioner, the candidates were offered the following services :
(1) assistance in preparation of immigration papers;
(ii) arranging accommodation;
(iii) sending of job applications to the employers; and
(iv) getting social security number, insurance number and driving licence number by charging nominal fee.
11. If the petitioner was merely giving consultation in the preparation of immigration papers and sending the job applications, as sought to be argued by Shri Hooda, there was no occasion for it to hold out promise to the prospective candidates that it will help them in arranging accommodation and getting social security number, insurance number and driving licence which are required only after getting employment in the foreign country. Learned counsel was at loss to explain the promise given to the prospective candidates that the petitioner would help them in getting post employment facilities. In our view, by reading the advertisement (Annexure P. 1) any person of ordinary prudence will get attracted with the promise made by the petitioner regarding the post employment facilities in a foreign country. Therefore, we are prima facie satisfied that the petitioner had given the advertisement as a recruiting agent. Section 10 of the Act prohibits any person from acting as a recruiting agent without a valid certificate and in view of the admitted fact that the petitioner does not possess such certificate, it will be deemed to have issued the advertisement in contravention of Section 10 of the Act. We, therefore, do not find any valid ground for the Court's interference at this stage of the investigation. In our view, interference by the Court in a case of this nature will prove to be socially counter productive and will encourage illegal immigration of Indian citizens. It will also lead to fleecing of innocent people who are lured with the prospects of job in foreign countries. The order Annexure P. 7 passed in the case of Sunrise Immigration Consultant (P) Ltd. cannot be of any help to the petitioner because that order appears to have been passed on the basis of concessional statement made by the counsel appearing for the Union of India. Such an order, in our considered view, cannot be made basis for quashing the first information report registered against the petitioner.
12. Before parting with the case, we may take judicial notice of the wide spread malaise of illegal immigration and the exploitation of young ones by unauthorised recruiting agents. Judicial notice can also be taken of the tragedy which occurred on the night intervening 24th and 25th November, 1996 in which 280 immigrants including 170 Indians, who were being illegally ferried met their watery graves on their journey from Malta to Cicily.
13. For the reasons mentioned above, the writ petition is dismissed.
14. Petition dismissed.