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 25, Cited by 3]

Allahabad High Court

Kallu Son Of Pyare Lal And Ors. vs State Of U.P. on 10 November, 2006

Author: Vinod Prasad

Bench: Vinod Prasad

JUDGMENT
 

 Vinod Prasad, J.
 

1. The impugned order dated 13.10.06 passed by Sessions Judge, Mahoba in S.T. No. 109 of 2006 State v. Kallu and Ors. under Sections 147, 148, 302, 307 I.P.C., P.S. Kotwali, District Mahoba is an interlocutory order and no revision against such an order is maintainable. Hence, this revision is dismissed.

2. Learned Counsel for the revisionist relied on a judgment of this Court Jokhan Patel v. State of U.P. reported in 2001 (43) ACC 481.

3. I have gone through the aforesaid judgment. In the aforesaid judgment this Court (Hon'ble J.C. Gupta) did not at all addressed himself to Section 397(2) Cr.P.C. which was sine quo nun for determining as to whether a revision is maintainable against such an order or not. It has been held by the Apex Court in 2006 that if an order has been passed against statutory bar, it is not precedent in the eyes of law.

4. In my view, I am fortified by the judgment rendered by the Apex Court AIR 1977 SCC (Cr.) 585 Amar Nath and Ors. v. State of Haryana and Anr. where the Apex Court has held thus:

The Magistrate on receiving the order of the Sessions Judge summoned the appellants straightway which meant that the appellants were to be put on trial. So long as the Judicial Magistrate had not passed this order, no proceedings were started against the appellants, nor were any such proceedings pending against them. It was only with the passing of the impugned, order that the proceedings started and the question of the appellants being put up for trial arose for the first time.
(emphasis supplied and mine)

5. Thus till the stage of summoning there is no proceeding so far as the accused is concerned. Thus it is clear that so far accused is concerned he is not a party to any "proceeding" till the stage of summoning and he cannot dbe heard. Section 397 Cr.P.C. deals with "Proceedings". Thus applying the law laid down by the apex court. so far as accused is concerned, no "Proceeding" has taken place at the stage of Section 156(3) of the code. More over order under Section 156(3) of the code is in Magistrate only to issue a direction to the police to exercise their plenary power of investigation and nothing more. The power which has been conferred on the Superintendent of police under Section 154(3) of the code has been conferred on the Magistrate under Section 156(3) Cr.P.C. to check the arbitrary exercise of power by the police echelons and to get the law observed by it and not to flout it. So far as the accused is concerned he has got no right to object to the registration of FIR against him. He has got no right under any law to appear and say that the Magistrate does not possess the power to order for registration of FIR against him. There is no provision in the Code which confers such a right to the accused. Conferring such a right through judicial pronouncements will amount to legislation which power the courts do not possess. The Code Of Criminal Procedure (Code) does not confer pre FIR registration hearing on a prospective accused. It has been held by the apex court in the case of Nagawwa v. Veeranna Shivlingappa Konjalgi as follows:

At any rate, at the stage of Section 202 or Section 204 of the Code of Criminal Procedure as the accused had no locus standi the Magistrate had absolutely no jurisdiction to go into any materials or evidence which may be produced by the accused who could be present only to watch the proceedings and not to participate in them. Indeed if the documents or the evidence produced by the accused is allowed to be taken by the Magistrate then an inquiry under Section 202 would have to be converted into a full-dress trial defeating the very object for which this section has been en grafted. The High Court in quashing the order of the Magistrate completely failed to consider the limited scope of an inquiry under Section 202. Having gone through the order of the Magistrate we do not find any error of law committed by him. The Magistrate has exercised his discretion and has given cogent reasons for his conclusion. Whether the reasons were good or bad, sufficient or insufficient is not a matter which could have been examined by the High Court in revision. We are constrained to observe that the High Court went out of its way to write a laboured judgment highlighting certain aspects of the case of the accused as appearing from the documents filed by them which they were not entitled to file and which were not entitled in law to be considered.

6. It has further been held by the apex court in the case of V. Panchal v. D.D. Ghandigaonkar AIR 1961 ISCR 1 as follows:

The section does not say that a regular trial of adjudging the truth or otherwise of the person complained against should take place at that stage, for such a person can be called upon to answer the allegation made against him only when a process has been issued.

7. It has further been held by the apex court in the case of Chandra Deo Singh v. Prakash Chandra Bose AIR 1963 ISCR 202 as follows:

Permitting the accused person to intervene during the inquiry would frustrate its very object and that is why legislature has made no specific provision permitting an accused person to take part in the inquiry.

8. Thus from the above it is clear that an accused does not have any right to agitate his defence before he is summoned or before the FIR is registered against him.What ever the grievance the person has he can raise it under Article 226 of The Constitution Of India after the FIR is registered within the the periphery of the guidelines laid down by the apex court in the Case of Bhajan Lal (Supra).Dealing with the scope of power of police under Section 156 Cr.P.C. the apex court has further laid down in the case of Superintendent Of Police. C.B.I. and Ors v. Tapan Kumar Singh 2003 SCC (Cr) 1305 as follows:

20, It is well settled that a First Information Report is not an encyclopaedia, which must disclose all facts and details relating to the offence reported. An informant may lodge a report about the commission of an offence though he may not know the name of the victim or his assailant. He may not even know bow the occurrence took place. A first informant need not necessarily be an eye-witness so as to be able to disclose in great details all aspects of the offence committed. What is of significance is that the information given must disclose the commission of a cognizable offence and the information so lodged must provide a basis for the police officer to suspect the commission of a cognizable offence. At this stage it is enough if the police officer on the basis of the information given suspects the commission of a cognizable offence, and not that he must be committed. If he has reasons to suspect on the basis of information received, that a cognizable offence may have been committed, he is bound to record the information and conduct an investigation. At this stage it is also not necessary for him to satisfy himself about the truthfulness of the information. It is only after a complete investigation that he maybe able to report on the truthfulness or otherwise of the information. Similarly, even if the information does not furnish all the details, he must find out those details in the course of investigation and collect all the necessary evidence. The information given disclosing the commission of a cognizable offence only sets in motion the investigative machinery, with a view to collect all necessary evidence, and thereafter to take action in accordance with law. The true test is whether the information furnished provides a reason to suspect the commission of an offence. which the concerned police officer is empowered under Section 156 of the Code to investigate. If it does, he has no option but to record the information and proceed to investigate the case either himself or depute any other competent officer to conduct the investigation. The question as to whether the report is true. whether it discloses full details regarding the manner of occurrence, whether the accused is named, and whether there is sufficient evidence to support the allegations are all matters which are alien to the consideration of the question whether the report discloses the commission of a cognizable offence. Even if the information does not give full details regarding these matters, the investigating officer is not absolved of his duty to investigate the case and discover the true facts, if he can.

9. Another aspect of the matter is that an order under Section 156(3) is a pre cognizance order as has been held by the apex court in the case of Suresh Chand Jain v. State of Madhya Pradesh where it has held as follows:

10. The position is thus clear. Any judicial Magistrate, before, taking cognizance of the offence, can order investigation under Section 156(3) of the Code. If he does so, he is not to examine the complainant on oath because he was not taking cognizance of any offence therein. For the purpose of enabling the police to start investigation it is open to the Magistrate to direct the police to register an FIR. There is nothing illegal in doing so. After all registration of an FIR involves only the process of entering the substance of the information relating to the commission of the cognizable offence in a book kept by the officer-in-charge of the police station as indicated in Section 154 of the Code. Even if a Magistrate does not say in so many words while directing investigation under Section 156(3) of the Code that an FIR should be registered, it is the duty of the officer-in-charge of the police station to register the FIR regarding the cognizable offence disclosed by the complaint because that police officer could take further steps contemplated in Chapter XII of the Code only thereafter.

(Emphasis Supplied)

10. This law was laid down by the apex court earlier also in it's full bench decision in the case of Devarapallai Lakshaminarayana Reddy and Ors v. V. Narayana Reddy and Ors. 1976 ACC 230 as follows:

The power to order police investigation under Section 156(3) is different from the power to direct investigation conferred by Section 202(1). The two operate in distinct spheres at different stages. The first is exercisable at the pre-cognizance stage, the second at the post-cognizance stage when the Magistrate is in seisin of the case. That is to say in the case of a complaint regarding the commission of a cognizable offence, the power under Section 156(3) can be invoked by the Magistrate before he takes cognizance of the offence under Section 190(1)(a). But if he once takes such cognizance and embarks upon the procedure embodied in Chapter XV. he is not competent to switch back to the pre-cognizance stage and avail of Sect. 156 (3). It may be noted further that an order made under Sub-section (3) of Section 156. is in the nature of a peremptory reminder or intimation to the police to exercise their plenary powers of investigation under Section 156(1). Such an investigation embraces the entire continuous process which begins with the collection of evidence under Section 156 and ends with a report or charge sheet under Section 173.
(emphasis supplied and mine)

11. In view of law laid down by the Apex Court in the aforesaid Amarnath's case order rejecting the prayer for further cross examination of witnesses is nothing but an interlocutory order. It is only a procedural provision and hence cannot be considered to be a final order. Moreover an order rejecting the prayer of the cross examination can be reviewed by the trial court at a later stage. The contention of learned Counsel for the revisionists therefore that an order under Section 311 is a final order and therefore, revision is maintainable cannot accepted and hence is rejected and this revision is dismissed.