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 14, Cited by 2]

Madhya Pradesh High Court

Rohit Chaddha vs The State Of Madhya Pradesh on 18 August, 2020

Equivalent citations: AIRONLINE 2020 MP 1837

Author: Vishal Mishra

Bench: Vishal Mishra

                                       1
            THE HIGH COURT OF MADHYA PRADESH
                              WP-11387-2020
           (ROHIT CHADDHA Vs THE STATE OF MADHYA PRADESH AND OTHERS)


Gwalior, Dated:-18/08/2020
     Shri Ramdas Gautam, learned counsel for the petitioner.

      Shri S.P. Jain, learned Panel Lawyer for the respondent/ State.

In pursuance of the directions issued by the Apex Court and guidelines issued by the High Court of Madhya Pradesh in the wake of COVID-19 outbreak, the matter was taken up through video conferencing while adhering to the norms of social distancing prescribed by the Government.

Heard the learned counsel for the parties.

Petitioner has filed the present petition, under Section 226 of constitution of India, seeking direction to the respondents to register an F.I.R. against the accused and take appropriate action against them.

It is submitted that in spite of receiving written complaint/application made by the petitioner, the Police authorities are not taking any action, therefore, the present petition has been preferred for direction to the Police authorities to take appropriate action.

This issue is no more res integra and the issue has been decided by a Division Bench at the Principal Seat Jabalpur in Writ Appeal No.709/2016 vide order dated 13.10.2016 by which the appeal has been dismissed with liberty to the appellant to take recourse by approaching the competent Court of criminal jurisdiction by filing a 2 THE HIGH COURT OF MADHYA PRADESH WP-11387-2020 (ROHIT CHADDHA Vs THE STATE OF MADHYA PRADESH AND OTHERS) private complaint and similar view has been taken by the principal seat at Jabalpur in WA. No. 658/2017 vide order dated 08/08/2017 following the judgment of coordinate Bench of this Court in the case of Shweta Bhadoriya, Vs State of M.P. & others 2017 (1) MPLJ (Cri) 338).

In another case, the coordinate Bench of this Court in Writ Petition No.8569/2015 had dismissed the writ petition vide order dated 04.11.2016 holding that the writ petition is not maintainable.

Further the Hon'ble Supreme Court vide order dated 20.03.2020 in the case of M. Subramaniam and Another Vs. S. Janaki and Another , (Criminal Appeal No.102/2011) has considered the judgments passed in the case of Sakiri Basu Vs. State of U.P and Others reported in AIR 2008 SC 907 and in case of Sudhir Bhaskar Rao Tambe Vs. Hemant Yashwant Dhage and Others reported in 2016 (6) SCC 277. The operative portion whereof is reproduced below for ready reference:-

5. While it is not possible to accept the contention of the appellants on the question of locus standi, we are inclined to accept the contention that the High Court could not have directed the registration of an FIR with a direction to the police to investigate and file the final report in view of the judgment of this Court in Sakiri Vasu v. State Of Uttar Pradesh And Others in which it has been inter alia held as under:
"11. In this connection we would like to state that if a person has a grievance that the police station is not 3 THE HIGH COURT OF MADHYA PRADESH WP-11387-2020 (ROHIT CHADDHA Vs THE STATE OF MADHYA PRADESH AND OTHERS) registering his FIR under Section 154 CrPC, then he can approach the Superintendent of Police under Section 154(3) CrPC by an application in writing. Even if that does not yield any satisfactory result in the sense that either the FIR is still not registered, or that even after registering it no proper investigation is held, it is open to the aggrieved person to file an application 1 (2008) 2 SCC 409 Criminal Appeal No. 102 of 2011 Page 3 of 8 under Section 156(3) CrPC before the learned Magistrate concerned. If such an application under Section 156(3) is filed before the Magistrate, the Magistrate can direct the FIR to be registered and also can direct a proper investigation to be made, in a case where, according to the aggrieved person, no proper investigation was made. The Magistrate can also under the same provision monitor the investigation to ensure a proper investigation.
12. Thus in Mohd. Yousuf v. Afaq Jahan this Court observed: (SCC p. 631, para 11) "11. The clear position therefore is that 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 complainant because that police officer could take further steps contemplated in 4 THE HIGH COURT OF MADHYA PRADESH WP-11387-2020 (ROHIT CHADDHA Vs THE STATE OF MADHYA PRADESH AND OTHERS) Chapter XII of the Code only thereafter."

13. The same view was taken by this Court in Dilawar Singh v. State of Delhi (JT vide para 17). We would further clarify that even if an FIR has been registered and even if the police has made the investigation, or is actually making the investigation, which the aggrieved person feels is not proper, such a person can approach the Magistrate under Section 156(3) CrPC, and if the Magistrate is satisfied he can order a proper investigation and take other suitable steps and pass such order(s) as he thinks necessary for ensuring a proper investigation. All these powers a Magistrate enjoys under Section 156(3) CrPC. Criminal Appeal No. 102 of 2011 Page 4 of 8.

14. Section 156(3) states: "156. (3) Any Magistrate empowered under Section 190 may order such an investigation as abovementioned."

The words "as abovementioned" obviously refer to Section 156(1), which contemplates investigation by the officer in charge of the police station.

15.Section 156(3) provides for a check by the Magistrate on the police performing its duties under Chapter XII CrPC. In cases where the Magistrate finds that the police has not done its duty of investigating the case at all, or has not done it satisfactorily, he can issue a direction to the police to do the investigation properly, and can monitor the same.

16. The power in the Magistrate to order further investigation under Section 156(3) is an independent power and does not affect the power of the investigating officer to further investigate the case even after submission of his report vide Section 173(8). Hence the Magistrate can order reopening of the investigation even after the police submits the final report, vide State of Bihar v. J.A.C. Saldanha (SCC : AIR para 19).

17. In our opinion Section 156(3) CrPC is wide 5 THE HIGH COURT OF MADHYA PRADESH WP-11387-2020 (ROHIT CHADDHA Vs THE STATE OF MADHYA PRADESH AND OTHERS) enough to include all such powers in a Magistrate which are necessary for ensuring a proper investigation, and it includes the power to order registration of an FIR and of ordering a proper investigation if the Magistrate is satisfied that a proper investigation has not been done, or is not being done by the police. Section 156(3) CrPC, though briefly worded, in our opinion, is very wide and it will include all such incidental powers as are necessary for ensuring a proper investigation.

18. It is well settled that when a power is given to an authority to do something it includes such incidental or implied powers which would ensure the proper doing of that thing. In other words, when any power is expressly granted by the statute, there is impliedly included in the grant, even without special mention, every power and every control the denial of which would render the grant itself ineffective. Thus where an Act confers jurisdiction it impliedly also grants the power of doing Criminal Appeal No. 102 of 2011 Page 5 of 8 all such acts or employ such means as are essentially necessary for its execution."

6. The said ratio has been followed in Sudhir Bhaskarrao Tambe v. Hemant Yashwant Dhage and Others 2, in which it is observed.

"2. This Court has held in Sakiri Vasu v. State of U.P., that if a person has a grievance that his FIR has not been registered by the police, or having been registered, proper investigation is not being done, then the remedy of the aggrieved person is not to go to the High Court under Article 226 of the Constitution of India, but to approach the Magistrate concerned under Section 156(3) CrPC. If such an application under Section 156(3) CrPC is made and the Magistrate is, prima facie, satisfied, he can direct the FIR to be registered, or if it has already been registered, he can direct proper investigation to be done which includes in his discretion, if he deems it necessary, recommending change of the investigating officer, so that a proper investigation is done in the matter. We have said this in Sakiri Vasu case because what we have found in this country is that the High 6 THE HIGH COURT OF MADHYA PRADESH WP-11387-2020 (ROHIT CHADDHA Vs THE STATE OF MADHYA PRADESH AND OTHERS) Courts have been flooded with writ petitions praying for registration of the first information report or praying for a proper investigation.
3.We are of the opinion that if the High Courts entertain such writ petitions, then they will be flooded with such writ petitions and will not be able to do any other work except dealing with such writ petitions. Hence, we have held that the complainant must avail of his alternate remedy to approach the Magistrate concerned under Section 156(3) CrPC and if he does so, the Magistrate will ensure, if prima facie he is satisfied, registration of the first information report and also ensure a proper investigation in the matter, and he can also monitor the investigation.
4. In view of the settled position in Sakiri Vasu case, the impugned judgment of the High Court cannot be sustained and is hereby set aside. The Magistrate concerned is directed to ensure proper investigation into the alleged offence under Section 156(3) CrPC and if he deems it necessary, he can also recommend to the SSP/SP concerned a change of the investigating 2 (2016) 6 SCC 277 Criminal Appeal No. 102 of 2011 Page 6 of 8 officer, so that a proper investigation is done. The Magistrate can also monitor the investigation, though he cannot himself investigate (as investigation is the job of the police). Parties may produce any material they wish before the Magistrate concerned. The learned Magistrate shall be uninfluenced by any observation in the impugned order of the High Court."

7. We are also surprised and concerned at the registration of the FIR in Crime No. 7 of 2010, notwithstanding, the stay order passed by this Court while issuing notice by which the operation of the impugned judgment was directed to remain stayed.

8. In these circumstances, we would allow the present appeal and set aside the direction of the High Court for registration of the FIR and investigation into the matter 7 THE HIGH COURT OF MADHYA PRADESH WP-11387-2020 (ROHIT CHADDHA Vs THE STATE OF MADHYA PRADESH AND OTHERS) by the police. At the same time, our order would not be an impediment in the way of the first respondent filing documents and papers with the police pursuant to the complaint dated 18.09.2008 and the police on being satisfied that a criminal offence is made out would have liberty to register an FIR. It is also open to the first respondent to approach the court of the metropolitan magistrate if deemed appropriate and necessary. Equally, it will be open to the appellants and others to take steps to protect their interest.

Accordingly, this petition is disposed of on the same terms as in the order dated 13.10.2016 passed in Writ Appeal No.709/2016 and order dated 04.11.2016 passed in Writ Petition No.8569/2015 (supra) and the judgment rendered by the Hon'ble Supreme Court and the law laid down therein, as stated hereinbove. The directions contained therein shall apply mutatis mutandis to this case with full force.

However, the petitioner is at liberty to approach the Magistrate concerned under the provisions of Code of Criminal Procedure or to resort to other remedy as available under the Cr.P.C.

Needless to say that this Court has not expressed any opinion on the merits of the case.

This petition is accordingly disposed of. E-copy of this order be provided to the petitioner and it is made clear that E-copy of this order shall be treated as certified copy for practical purposes in respect of this order.

(Vishal Mishra) Judge LJ* LOKENDRA JAIN 2020.08.19 13:12:04 -07'00'