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 27, Cited by 41]

Supreme Court of India

Chand Devi Daga . vs Manju K. Humatani . on 3 November, 2017

Equivalent citations: AIR 2017 SUPREME COURT 5126, 2018 (1) SCC 71, AIR 2018 SC (CRIMINAL) 45, (2018) 1 MADLW(CRI) 489, 2017 CALCRILR 4 1, (2018) 102 ALLCRIC 277, 2017 CRILR(SC&MP) 1165, (2017) 4 RECCRIR 741, (2017) 4 CRIMES 211, (2018) 1 ALLCRIR 224, (2018) 1 CURCRIR 57, 2017 CRILR(SC MAH GUJ) 1165, (2017) 3 UC 2343, (2017) 4 JLJR 323, (2017) 4 CGLJ 561, (2018) 69 OCR 46, (2017) 13 SCALE 239, (2018) 181 ALLINDCAS 136 (SC), (2018) 2 MH LJ (CRI) 518, (2017) 4 PAT LJR 334, (2017) 4 CRILR(RAJ) 1165, 2018 (1) SCC (CRI) 264, ILR 2018 SC 88

Author: Ashok Bhushan

Bench: Ashok Bhushan, A.K. Sikri

                                                         1

                                                                                    REPORTABLE

                                        IN THE SUPREME COURT OF INDIA

                                         CRIMINAL APELLATE JURICTION

                                    CRIMINAL APPEAL NO. 1860 OF 2017
                             (ARISING OUT OF SLP(CRL.) NO.4580 OF 2017)

     CHAND DEVI DAGA & ORS.                                           ... APPELLANTS

                                                      VERSUS

     MANJU K. HUMATANI & ORS.                                         ... RESPONDENTS



                                                J U D G M E N T

     ASHOK BHUSHAN, J.

This   appeal   has   been   filed   against   the   judgment   of   the High Court of Chhatisgarh allowing an IA filed by the legal representatives of the petitioner in Criminal Misc. Petition. The respondents aggrieved by the order of the High Court dated 02.02.2017 has filed this appeal. 

2. The brief facts necessary for deciding this appeal are:

Smt. Chandra Narayan Das whose legal representatives are the respondent Nos.1 to 7 had filed a complaint against the appellants alleging offence under      Sections 420467468, 471120B201 and 34 IPC. The husband of Smt. Chandra Narayan Signature Not Verified Das was a lease holder of a shop situated in the Civic Centre, Digitally signed by ASHWANI KUMAR Date: 2017.11.03 17:34:23 IST Reason: Bhilai Steel Plant, Chhatisgarh. Shop No.12 was allowed in the name   of   the   husband   of   appellant   No.1   in   the   year   1959.
2
Although,   husband   of   the   appellant   No.1,   a   Member   of Parliament   had   died   in   1952   itself,   it   was   alleged   by   the complainant that certain agreements were got executed by legal heirs of Member of Parliament which constituted commission of offence.   The   complaint   was   dismissed   by   the   Magistrate   vide order   dated   26.02.2015   holding   that  prima   facie  case   under Sections 420467468120B and 201/34 IPC is not made out against the accused.

3. Smt. Chandra Narayan Das filed a criminal revision before the     Additional  Sessions   Judge,  Durg   which   was   dismissed   by VIIIth   Additional   Sessions   Judge,   Durg   vide   judgment   dated 20.11.2015.   Criminal   Misc.   Petition   against   the   said   order dated 20.11.2015 was filed in the High Court of Chhatisgarh by Smt. Chandra Narayan Das. The High Court on 18.02.2016 issued notice   in   the   Criminal   Misc.   Petition.   After   issuance   of notice   the   petitioner,   Smt.   Chandra   Narayan   Das   died   on 02.04.2016.   An   application   was   filed   by   the   legal   heirs   of Smt. Chandra Narayan Das   praying them to be substituted in place   of   the   petitioner.   The   application   was   opposed   by  the appellants.   The   High   Court   vide   its   order   dated   02.02.2017 allowed   the   said   application   and   permitted   the   legal representatives of Smt. Chandra Narayan Das to come on record for prosecuting the Criminal Misc. Petition. Aggrieved by the 3 said judgment, the appellants have come up in this appeal.

4. Learned   counsel   for   the   appellants   submits   that   in   the Code   of   Criminal   Procedure,   1973(hereinafter   referred   to   as “Code   1973”)   there   is   no   provision   which   permits   legal representatives   of   the   complainant   to   be   substituted   for prosecuting the complaint. It is submitted that the present is a case where no summons were issued to the appellants since the  complaint   was   rejected   by   the   Magistrate   and   a  criminal revision challenging the said order has also been dismissed. It   is   submitted   that   the   High   Court   committed   error   in permitting   the   legal   representatives   of   complainant   to   be brought on record for prosecuting the case. 

5. Learned   counsel   for   the   respondents   refuting   the submission of the learned counsel for the appellants contends that rejection   of complaint and order of the Sessions Judge dismissing the criminal revision were under challenge before the   High   Court   on   the   ground   that  prima   facie  offence  was disclosed in the complaint and courts below committed error in rejecting the complaint. The offence having been committed by the   appellants,   the   High   Court   has   every   jurisdiction   to permit   the   legal   representatives   to   prosecute   the   matter   in the event of death of original complainant.   It is submitted that Code 1973 does not contain any provision that on death of 4 complainant, the complaint cannot be allowed to be prosecuted by any other person including the legal representatives. 

6. We have considered the submissions of the learned counsel for the parties and perused the records.

7. There   is   no   dispute   regarding   facts   and   events   in   the present   case.   The   original   complainant   died   during   the pendency of the Criminal Misc. Petition before the High Court which   was   filed  challenging  the  order   of   the   Sessions   Judge rejecting   the   criminal   revision   against   the   order   of Magistrate dismissing the complaint. 

8. Section   256   of   Code   of   Criminal   Procedure,   1973   is contained   in   Chapter   XX   with   the   heading   “Trial   of summons­cases by Magistrates”. Section 256 on which reliance has been placed provides as follows:

Section   256.   Non­   appearance   or   death   of complainant.­(1) If   the   summons   has   been issued on complaint, and on the day appointed for the appearance of the accused, or any day subsequent   thereto   to   which   the   hearing   may be   adjourned,   the   complainant   does   not appear, the Magistrate shall, notwithstanding anything   hereinbefore   contained,   acquit   the accused, unless for some reason he thinks it proper to adjourn the hearing of the case to some other day: 
Provided   that   where   the   complainant   is represented   by   a   pleader   or   by   the   officer conducting   the   prosecution   or   where   the Magistrate   is   of   opinion   that   the   personal attendance   of   the   complainant   is   not necessary,   the   Magistrate   may   dispense   with 5 his attendance and proceed with the case.
(2) The   provisions   of   sub­section   (1)   shall, so far as may be, apply also to cases where the non­appearance of the complainant is due to his death.”

9. Analogous   provision   to   Section   256   of   Code   1973   was contained in Section 247 of Criminal Procedure Code, 1898. In Section 247 the proviso was added in 1955 saying that “where the Magistrate is of the opinion that personal attendance is not necessary, he may dispense with such attendance”. The said proviso   took   out   the   rigour   of   the   original   rule   and   whole thing was left to the discretion of the Court. Sub­section (1) of   Section   256   contains   the   above   proviso   in   the   similar manner. Thus, even in case of trial of summons­case it is not necessary   or   mandatory   that   after   death   of   complainant   the complaint is to be rejected, in exercise of the power under proviso to Section 256(1), the Magistrate can proceed with the complaint. More so, the present is a case where offence was alleged under Sections 420467468471120B and 201 read with 34 IPC for which procedure for trial of summons­case was not applicable and there is no provision in Chapter XIX “Trial of warrant­cases by Magistrates” containing a provision that in the event of death of complainant the complaint is to be rejected.   The   Magistrate   under   Section   249   has   power   to 6 discharge   a   case   where   the   complainant   is   absent.   The discharge under Section 249, however, is hedged with condition “the offence may be lawfully compounded or is not a cognizable offence”. Had the Code 1973 intended that in case of death of complainant in a warrant case the complaint is to be rejected, the provision would have indicated any such intention which is clearly absent. 

10. In this context a reference is made to judgment of this Court in  Ashwin  Nanubhai Vyas Vs.  State  of Maharashtra,  AIR 1967   SCC   983.  In   the   said   case   this   Court   had   occasion   to consider the provisions of Criminal Procedure Code, 1898. The complainant had filed a complaint against the appellants. The complaint   was   filed  under   Sections   498   and   496   IPC.  Accused was summoned. However, during the pendency of the complaint, the   complainant   died.   The   complainant’s   mother   applied   for substituting   her   to   act   as   complainant   and   continue   the proceedings. Magistrate permitted the mother of complainant to pursue the complaint against which revision was filed before the High Court which was dismissed. Aggrieved by the order of the High Court the appellant had come up before this Court. In the   above   context   this   Court   considered   the  pari   materia provisions of the Criminal Procedure Code, 1898 with regard to Section  247  (now   Section   256)   it   was   specifically   held   that 7 said   provision   does   not   furnish   any   valid   analogy.   In paragraph 4 of the judgment following was observed:

“4 Mr.   Keswani   for   Vyas,   in   support   of   the abatement   of   the   case,   relied   upon   the analogy   of   Section   431   under   which   appeals abate and Sections 247 and 259 under which on the   complainant   remaining   absent,   the   court can   acquit   or   discharge   the   accused.   These analogies   do   not   avail   him   because   they provide for special situations. Inquiries and trials before the court are of several kinds. Section 247 occurs in Chapter XX which deals with   the   trial   of   summons   cases   by   a Magistrate   and   Section   259   in   Chapter   XXI which   deals   with   trial   of   warrant   cases before   Magistrates.   Under   the   former,   if summons   is   issued   on   a   complaint   and   the complainant   on   any   day   remains   absent   from the court, unless it decides to proceed with the trial, must acquit the accused. This can only happen in the trial of cases, which are punishable with imprisonment of less than one year.   This   not   being   the   trial   of   a   summons case   but   a   committal   inquiry,   Section   247 neither applies nor can it furnish any valid analogy. Similarly, Section 259, which occurs in the Chapter on the trial of warrant cases, that is to say cases triable by a Magistrate and   punishable   with   imprisonment   exceeding one   year   can   furnish   no   analogy.   Under Section 259, if the offence being tried as a warrant   case   is   compoundable   or   is   not cognizable   the   Magistrate   may   discharge   the accused   before   the   charge   is   framed   if   the complainant   remains   absent.   Once   again   this section   cannot   apply   because   the   Presidency Magistrate   was   not   trying   the   case   under Chapter XXI.”

11.   This Court further had occasion to consider Section 495 of Code 1898 (now Section 302 of Criminal Procedure Code) and this Court laid down in paragraph 7 as follows: 8

“7 Mr.   Keswani   contends   that   the   Presidency Magistrate has made a "substitution" of a new complainant and there is nothing in the Code which   warrants   the   substitution   of   one complainant for another. It is true that the Presidency   Magistrate   has   used   the   word "substitute"   but   that   is   not   the   effect   of the order. What the Presidency Magistrate has done   is   to   allow   the   mother   to   act   as   the complainant to continue the prosecution. This power   was   undoubtedly   possessed   by   the Presidency   Magistrate   because   of   Section   495 of   the   Code   by   which   Courts   are   empowered (with   some   exceptions)   to   authorise   the conduct   of   prosecution   by   any   person.   The words   'any   person'   would   indubitably   include the mother of the complainant in a case such as this. Section 198 itself contemplates that a   complaint   may   be   made   by   a   person   other than the person aggrieved and there seems to us no valid reason why in such a serious case we   should   hold   that   the   death   of   the complainant puts an end to the prosecution.”

12. At   this   stage   reference   to   Section   302   of   the   Criminal Procedure   Code   is   necessary.   Section   302   of   the   Criminal Procedure Code is contained in Chapter XXIV with the heading “General provisions as to inquiries and trials”. Section 302 relates to permission to conduct prosecution which is to the following effect:

“ Section 302. Permission to conduct   prosecution
1. Any Magistrate inquiring into or trying a case may permit   the   prosecution   to   be   conducted   by   any person other than a police officer below the rank of   Inspector;   but   no   person,   other   than   the Advocate­General   or   Government   Advocate   or   a Public Prosecutor or Assistant Public Prosecutor, 9 shall   be   entitled   to   do   so   without   such permission:
Provided that no police officer shall be permitted   to   conduct   the   prosecution   if he   has   taken   part   in   the   investigation into   the   offence   with   respect   to   which the accused is being prosecuted.
2. Any person conducting the prosecution may do so  personally or by a pleader.”

13. This Court had occasion to consider Sections 256 and 302   in  Balasaheb   K.   Thackeray   &   Anr.   Vs.   Venkat   @   Babru, (2006)   5   SCC   530.  In   the   above   case   complaint   was   filed under Section 500 read with Section 34 IPC. A petition was filed under Section 482 of the Code 1973 against the order of issue of process in the High Court which was dismissed. SLP  was filed in this Court in which notice was issued and during   the   pendency   of   the   appeal   it   was   noted   that complainant   had   died.   It   was   contended   that   the   complaint be dismissed on the ground that complainant is dead. This Court   in   the   above   context   referred   to   Sections   256   and

302. This Court repelled the argument of the appellant that complaint   be   dismissed   on   the   ground   that   complainant   had died. Following was held in paragraphs 3 to 6:

“3.  Learned   counsel   for   the   appellants   with reference   to   Section   256   of   the   Code submitted   that   the   complaint   was   to   be dismissed   on   the   ground   of   the   death   of   the 10 complainant.   As   noted   above   learned   counsel for Respondent 1’s legal heirs submitted that the legal heirs of the complainant shall file an   application   for   permission   to   prosecute and,   therefore,   the   complaint   still   survives consideration.
4.  At   this   juncture   it   is   relevant   to   take note   of   what   has   been   stated   by   this   Court earlier   on   the   principles   applicable.   In Ashwin Nanubhai Vyas v. State of Maharashtra with reference to Section 495 of the Code of Criminal   Procedure,   1898   (hereinafter referred   to   as   “the   old   Code”)   it   was   held that the Magistrate had the power to permit a relative   to   act   as   the   complainant   to continue   the   prosecution.   In   Jimmy   Jahangir Madan   v.   Bolly   Cariyappa   Hindley   after referring   to   Ashwin   case   it   was   held   that heir   of   the   complainant   can   be   allowed   to file a petition under Section 302 of the Code to continue the prosecution.
5. Section 302 of the Code reads as under:
“302.  Permission   to   conduct   prosecution.—(1)   Any   Magistrate   inquiring   into   or   trying   a   case   may   permit the prosecution to be  conducted by any person other than a police   officer below the rank of  Inspector;   but   no person, other than  the Advocate General or Government  Advocate   or   a   Public   Prosecutor or  Assistant Public Prosecutor, shall  be entitled to do so without such  permission:
    Provided that no police officer       shall
be permitted to conduct the     prosecution   if
he has taken part in  the   investigation   into the offence  with   respect   to   which   the accused is  being prosecuted.
(2)   Any   person   conducting   the   prosecution may do so personally or  by   a pleader.” 11
6.  To bring in application of Section 302 of the   Code,   permission   to   conduct   the prosecution   has   to   be   obtained   from   the Magistrate   inquiring   into   or   trying   a   case.

The   Magistrate   is   empowered   to   permit   the prosecution   to   be   conducted   by   any   person other than a police officer below the rank of Inspector;   but   no   person   other   than   the Advocate   General   or   the   Government   Advocate or   a   Public   Prosecutor   or   Assistant   Public Prosecutor shall be entitled to do so without such permission.”

14. Two   Judge   Bench   in  Jimmy   Jahangir   Madan   Vs.   Bolly Caiyappa Hindley (dead) By Lrs., (2004) 12 SCC 509  referring to this Court’s judgment in  Ashwin Nanubhai Vyas (supra)  had held that heirs of complainant can continue the prosecution. Following was held in  paragraph 5:

“5.  The   question   as   to   whether   the   heirs   of the   complainant   can   be   allowed   to   file   an application under Section 302 of the Code to continue   the   prosecution   is   no   longer   res integra   as   the   same   has   been   concluded   by   a decision of this Court in the case of Ashwin Nanubhai   Vyas   v.   State   of   Maharashtra   in which case the Court was dealing with a case under   Section   495   of   the   Code   of   Criminal Procedure,   1898,   which   is   corresponding   to Section 302 of the Code. In that case, it was laid   down   that   upon   the   death   of   the complainant,   under   the   provisions   of   Section 495   of   the   said   Code,   mother   of   the complainant could be allowed to continue the prosecution.   It   was   further   laid   down   that she could make the application either herself or   through   a   pleader.   Undisputedly,   in   the present   case,   the   heirs   themselves   have   not filed   the   applications   to   continue   the 12 prosecution, rather the same have been filed by their power­of­attorney holders....” 

15. In view of what has been discussed above, we are of the view that High Court did not commit any error in allowing the legal heirs of the complainant to prosecute the Criminal Misc. Petition before the High Court. We do not find any error in the order of the High Court. The appeal is dismissed.




                                 ..........................J.
                               ( A.K. SIKRI )



                                  ..........................J.
NEW DELHI,                     ( ASHOK BHUSHAN )
November 03, 2017.