Allahabad High Court
Shyam Lal Jaiswal vs State Of U.P. on 22 April, 2003
Equivalent citations: 2003CRILJ4618, 2003 CRI. L. J. 4618, (2003) 7 ALLINDCAS 114 (ALL), 2003 ALL. L. J. 2277, 2004 (1) ALLCRILR 446, 2004 (1) RECCRIR 916, 2003 (7) ALLINDCAS 114, 2003 (46) ALLCRIC 1164, 2003 (4) CURCRIR 110, 2003 (3) CRIMES 405
Author: K.N. Sinha
Bench: K.N. Sinha
JUDGMENT K.N. Sinha, J.
1. The present application has been filed against the order dated 27-2-2003 passed by Chief Judicial Magistrate, Mirzapur in Case Crime No. 865 of 2003 whereby he directed to register the application under Section 156(3), Cr.P.C. as complaint.
2. The brief facts giving rise to this application are that an application under Section 156(3), Cr.P.C. was moved by revisionist for registration of the case and investigation. The C.J.M. Mirzapur ordered for registering of the case as a complaint case.
3. Being aggrieved by the said order the present revision has been filed.
4. I have heard learned counsel for the applicant and learned A.G.A. and also perused the impugned order. The impugned order is bad in the eyes of law for two reasons. Firstly the C.J.M., Mirzapur has not applied his mind while passing the order. Secondly he has referred to certain authorities of this Court and that of Apex Court but it appears that he has not properly gone through those authorities.
5. In the case of Mahboob Ali v. State of U.P., reported in 2001 (1) JIC 470 (All). It has been Held that the scope of application under Section 156(3), Cr. P.C. and that of complaint are different. The facts of the case referred in the case of Mahboob Ali (supra) are similar to those of the present case. In that too the applicant had moved an application under Section 156(3), Cr. P.C. which was ordered to be registered as a complaint.
6. In view of the above authority the order of the Magistrate was set aside and he was ordered to pass proper order. It appears that the learned C.J.M., Mirzapur has, though cited the above authority but not cared to go through the same properly.
7. In the case of Dinesh Chandra v. State of U.P., 2001 (1) JIC 942 (All), was it held that the powers under Section 156(3), Cr. P.C. are quite different to the power under Section 200, Cr. P.C. The case of Madhu Bala v. Suresh Kumar, AIR 1997 SC 3104 was fully discussed. In the case of Dinesh Chandra (supra) and it was held as follows :
"The Apex Court has definitely not used the term complaint to thwart or defeat the purpose behind the enactment of Section 156(3) itself. The term was never used with any intention that the reference order appears to channelise. Thus in my view it should be an application and not a complaint."
8. Thus the pronouncement of this Court in the case of Dinesh Chandra (supra) clarified the position of complaint under Section 200, Cr. P.C. and application under-S. 156(3), Cr. P.C. I, therefore, find that the learned C.J.M., Mirzapur exceeded the jurisdiction in registering the application under Section 156(3), Cr. P.C. as a complaint. The petition is, therefore, allowed. The impugned order dated 27-2-2003 so far as it relates to registration of application under Section 156(3), Cr. P.C. as a complaint case as quashed. The C.J.M., Mirzapur is directed to proceed and pass appropriate order on the application under Section 156(3), Cr. P.C. at an early date.