Himachal Pradesh High Court
Daulat Ram And Others vs State Of H.P. And Another on 9 January, 2024
IN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA Cr. MMO No. 301 of 2020 .
Reserved on: 07.12.2023 Date of Decision: 09.01.2024.
Daulat Ram and others ... Petitioners
of
Versus
State of H.P. and another
rt ...Respondents
Coram
Hon'ble Mr. Justice Rakesh Kainthla, Judge. Whether approved for reporting?1 No. For the Petitioners : Mr. Y.P. Sood, Advocate.
For the Respondents : Mr. Avni Kochhar, Deputy Advocate General, for respondent No.1-State.
Mr. Dheeraj K. Vashisht, Advocate, for respondent No.2.
Rakesh Kainthla, Judge Respondent No.2 (informant) filed a complaint in the Court of learned Additional Chief Judicial Magistrate, Amb stating that his daughter Sonia had married to Santosh Kumar on 11.12.2017 according to Hindu Rites and Customs. The present 1 Whether reporters of Local Papers may be allowed to see the judgment? Yes.
::: Downloaded on - 09/01/2024 20:36:11 :::CIS 2petitioners (accused before the learned Trial Court) were harassing, maltreating and ill-treating his daughter Sonia for .
not bringing sufficient dowry. Sonia consumed poison and died on 22.10.2018 in her matrimonial home. An FIR No. 258/2018, dated 22.10.2018 was registered for the commission of offences punishable under Sections 306 and 506 of IPC read with Section of 34 of IPC. The accused failed to return all the articles given by the complainant to her daughter at the time of marriage and rt they had misused the same. They had no right to retain the stridhan of the deceased. The complainant moved an application before the Superintendent of Police who directed him to go to the house of the accused and ask them to return the stridhan as per the list. The accused stated that they would not return the articles lying with them. Hence, it was prayed that the action be taken against the accused. The police registered an FIR and conducted the investigation.
2. The petitioners filed the present petition for quashing of the FIR and the consequent proceedings arising out of the same. It was asserted that a false case was registered by the complainant against the petitioners alleging misappropriation of the stridhan of deceased Sonia Devi. The ::: Downloaded on - 09/01/2024 20:36:11 :::CIS 3 petitioners did not commit any offence and they were falsely implicated. The criminal proceedings have been initiated to .
harass the petitioners which amounts to abuse of the process of law. No case is made out against the petitioners as stridhan was never entrusted to the petitioners and they have not misappropriated the same for their benefit. The articles were of handed over to the police. A sum of ₹30,000/- was also received by the complainant in lieu of the gold articles and a memo was rt prepared to this effect. The FIR was lodged at Amb which is 60- 65 kilometres from the house of the petitioners. The police at Police Station, Amb do not have jurisdiction over the matter as the petitioners are residing within the jurisdiction of Police Station Haroli. The learned Trial Court failed to apply its mind and issued the process mechanically. Hence, it was prayed that the present petition be allowed and the FIR be quashed.
3. Respondent No.1 has filed a reply denying the contents of the petition. It was asserted that FIR No. 42, dated 5.4.2019 was registered against the petitioners for the commission of an offence punishable under Section 406 of IPC read with Section 34 of IPC at Police Station, Amb as per the directions of learned Chief Judicial Magistrate, Court No.1, Una.
::: Downloaded on - 09/01/2024 20:36:11 :::CIS 4The police conducted the investigation and collected relevant material. The police filed a charge sheet against the petitioners .
before the Court. Hence, it was prayed that the present petition be dismissed.
4. I have heard Mr. Y.P. Sood, learned counsel for the petitioners, Ms. Avni Kochhar, learned Deputy Advocate General of for respondent no. 1-State and Mr. Dheeraj K. Vashisht, learned rt counsel for respondent no. 2-informant.
5. Mr. Y.P. Sood, learned counsel for the petitioners submitted that there was no entrustment to the petitioners. The articles were returned during the investigation, hence continuation of the proceedings amounts to abuse of the process of the Court. The Court at Amb hve no jurisdiction to try the case as the petitioners are residing at Haroli which is beyond the territorial jurisdiction of Police Station, Amb. Therefore, he prayed that the present petition be allowed and the FIR and consequent proceedings arising therefrom be quashed.
6. Ms. Avni Kochhar, learned Deputy Advocate General for respondent no.1-State submitted that the articles were required to be returned to the petitioners within the jurisdiction ::: Downloaded on - 09/01/2024 20:36:11 :::CIS 5 of Police Station, Amb. Hence, the Court at Amb will have the jurisdiction. Mere return of the misappropriated articles cannot .
absolve the person from the criminal breach of trust. Hence, she prayed that the present petition be dismissed.
7. Mr. Dheeraj K. Vashisht, learned counsel for respondent No. 2-informant adopted the submissions of Ms. of Avni Kochhar, learned Deputy Advocate General and submitted rt that gold articles have not been returned and the criminal breach of trust is continuing. Hence, he prayed that the present petition be dismissed.
8. I have given considerable thought to the submissions at the bar and have gone through the records carefully.
9. It was laid down by the Hon'ble Supreme Court in Vishwa Nath v. State of J & K, (1983) 1 SCC 215 that the fact that the accused refunded the amount when the act of his defalcation came to be discovered, does not absolve him of the offence committed by him. It was observed:-
6. We do not consider it necessary to refer to any decision.
The facts and circumstances of this case clearly establish that there was embezzlement of government money by the accused, inasmuch as the accused had put to personal use the government money entrusted to him, instead of ::: Downloaded on - 09/01/2024 20:36:11 :::CIS 6 depositing the same in the proper place. The fact that the accused refunded the amount when the act of his defalcation came to be discovered, does not absolve him .
of the offence committed by him. The accused happened to be a public servant of the Police Department and was posted as Naib-Courty. He was entrusted with the amount seized in two cases FIR Nos. 16 and 17. In complete violation of the directions of law he had failed to send the amount to SadarCourty, Udhampur and with criminal intention he had not made any entry of the money in of Rahdari Register, while he made its entry in the Malkhana Register No. 1, so that his misappropriation of the amount might not be detected by anybody. He committed a criminal breach of trust with respect to this money over rt which he had complete dominion by putting the same to his use between February 7, 1972, to August 8, 1972. The refund of the amount after detection does not absolve him of the offence.
10. Therefore, no advantage can be derived from the fact that the articles were returned after the registration of the FIR.
11. It was submitted that the police and the Courts do not have jurisdiction to try the case as the petitioners are residing at Haroli. Ms. Avni Kochhar, learned Deputy Advocate General had rightly submitted that the Courts at the place where misappropriation was committed and where any part of the property was required to be returned have the jurisdiction.
Section 181 (4) of the Cr.P.C. reads that any offence of criminal breach of trust may be inquired into or tried by a Court within whose local jurisdiction the offence was committed or part of ::: Downloaded on - 09/01/2024 20:36:11 :::CIS 7 the property which is the subject matter of the offence was received or returned or required to be returned or accounted for.
.
Since the informant-respondent No.2 is residing at Amb, the property was required to be returned at Amb; hence, the Police and Courts at Amb will have the jurisdiction over the matter.
12. In any case, the police cannot be prevented from of carrying out the investigation simply because they do not have rt territorial jurisdiction. It was laid down by the Hon'ble Supreme Court in Satvinder Kaur v. State (Govt. of NCT of Delhi), (1999) 8 SCC 728 that SHO has a statutory authority to investigate any cognizable offence and the investigation cannot be quashed on the ground of lack of territorial jurisdiction. It was observed:-
"8. In our view, the submission made by the learned counsel for the appellant requires to be accepted. The limited question is whether the High Court was justified in quashing the FIR on the ground that the Delhi Police Station did not have territorial jurisdiction to investigate the offence. From the discussion made by the learned Judge, it appears that the learned Judge has considered the provisions applicable to criminal trials. The High Court arrived at the conclusion by appreciating the allegations made by the parties that the SHO, Police Station Paschim Vihar, New Delhi was not having territorial jurisdiction to entertain and investigate the FIR lodged by the appellant because the alleged dowry items were entrusted to the respondent at Patiala and that the alleged cause of action for the offence punishable under ::: Downloaded on - 09/01/2024 20:36:11 :::CIS 8 Section 498-A IPC arose at Patiala. In our view, the findings given by the High Court are, on the face of it, illegal and erroneous because:
.
(1) The SHO has statutory authority under Section 156 of the Criminal Procedure Code to investigate any cognizable case for which an FIR is lodged. (2) At the stage of investigation, there is no question of interference under Section 482 of the Criminal Procedure Code on the ground that the investigating officer has no territorial jurisdiction.
of (3) After the investigation is over, if the investigating officer arrives at the conclusion that the cause of action for lodging the FIR has not arisen within his territorial jurisdiction, then he is required to rt submit a report accordingly under Section 170 of the Criminal Procedure Code and to forward the case to the Magistrate empowered to take cognizance of the offence.
9. This would be clear from the following discussion.
Section 156 of the Criminal Procedure Code empowers the police officer to investigate any cognizable offence. It reads as under:
"156. Police officer's power to investigate cognizable case.--(1) Any officer in charge of a police station may, without the order of a Magistrate, investigate any cognizable case which a court having jurisdiction over the local area within the limits of such station would have power to enquire into or try under the provisions of Chapter XIII. (2) No proceeding of a police officer in any such case shall at any stage be called in question on the ground that the case was one which such officer was not empowered under this section to investigate.
(3) Any Magistrate empowered under Section 190 may order such an investigation as above-
mentioned."
::: Downloaded on - 09/01/2024 20:36:11 :::CIS 910. It is true that territorial jurisdiction also is prescribed under sub-section (1) to the extent that the officer can investigate any cognizable case which a court having .
jurisdiction over the local area within the limits of such police station would have power to enquire into or try under the provisions of Chapter XIII. However, sub- section (2) makes the position clear by providing that no proceeding of a police officer in any such case shall at any stage be called into question on the ground that the case was one which such officer was not empowered to of investigate. After the investigation is completed, the result of such investigation is required to be submitted as provided under Sections 168, 169 and 170. Section 170 specifically provides that if, upon an investigation, it rt appears to the officer in charge of the police station that there is sufficient evidence or reasonable ground of suspicion to justify the forwarding of the accused to a Magistrate, such officer shall forward the accused under custody to a Magistrate empowered to take cognizance of the offence upon a police report and to try the accused or commit for trial. Further, if the investigating officer arrives at the conclusion that the crime was not committed within the territorial jurisdiction of the police station, then the FIR can be forwarded to the police station having jurisdiction over the area in which the crime is committed. But this would not mean that in a case which requires investigation, the police officer can refuse to record the FIR and/or investigate it.
11. Chapter XIII of the Code provides for "jurisdiction of the criminal courts in enquiries and trials". It is to be stated that under the said chapter there are various provisions which empower the court for enquiry or trial of a criminal case and that there is no absolute prohibition that the offence committed beyond the local territorial jurisdiction cannot be investigated, enquired or tried. This would be clear by referring to Sections 177 to
188. For our purpose, it would suffice to refer only to Sections 177 and 178 which are as under:
::: Downloaded on - 09/01/2024 20:36:11 :::CIS 10"177. Ordinary place of enquiry and trial.--Every offence shall ordinarily be enquired into and tried by a court within whose local jurisdiction it was committed.
.
178. Place of enquiry or trial.--(a) When it is uncertain in which of several local areas an offence was committed, or
(b) where an offence is committed partly in one local area and partly in another, or
(c) where an offence is continuing one, and continues to be committed in more local areas than of one, or
(d) where it consists of several acts done in different local areas, rt it may be enquired into or tried by a court having jurisdiction over any of such local areas."
12. A reading of the aforesaid sections would make it clear that Section 177 provides for an "ordinary" place of enquiry or trial. Section 178, inter alia, provides for place of enquiry or trial when it is uncertain in which of several local areas an offence was committed or where the offence was committed partly in one local area and partly in another and where it consisted of several acts done in different local areas, it could be enquired into or tried by a court having jurisdiction over any of such local areas.
Hence, at the stage of investigation, it cannot be held that the SHO does not have territorial jurisdiction to investigate the crime.
13. This Court in State of W.B. v. S.N. Basak [AIR 1963 SC 447 : (1963) 2 SCR 52] dealt with a similar contention wherein the High Court had held that the statutory powers of investigation given to the police under Chapter XIV were not available in respect of an offence triable under the West Bengal Criminal Law Amendment (Special Courts) Act, 1949 and hence the investigation was without jurisdiction. Reversing the said finding, it was held thus:
"The powers of investigation into cognizable offences are contained in Chapter XIV of the Code of Criminal Procedure. Section 154 which is in that ::: Downloaded on - 09/01/2024 20:36:11 :::CIS 11 chapter deals with information in cognizable offences and Section 156 with the investigation into such offences and under these sections the police .
has the statutory right to investigate into the circumstances of any alleged cognizable offence without authority from a Magistrate and this statutory power of the police to investigate cannot be interfered with by the exercise of power under Section 439 or the inherent power of the court under Section 561-A of the Criminal Procedure of Code. As to the powers of the judiciary in regard to the statutory right of the police to investigate, the Privy Council in King Emperor v. KhwajaNazir Ahmad [(1944) 71 IA 203, 212: AIR 1945 PC 18] (IA at rt p. 212) observed as follows--
'The functions of the judiciary and the police are complementary, not overlapping and the combination of individual liberty with a due observance of law and order is only to be obtained by leaving each to exercise its own function, always, of course, subject to the right of the court to intervene in an appropriate case when moved under Section 491 of the Criminal Procedure Code to give directions in the nature of habeas corpus. In such a case as the present, however, the court's functions begin when a charge is preferred before it, and not until then. It has sometimes been thought that Section 561-A has given increased powers to the court which it did not possess before that section was enacted. But this is not so. The section gives no new powers, it only provides that those which the court already inherently possesses shall be preserved and is inserted, as their Lordships think, lest it should be considered that the only powers possessed by the court are those expressly conferred by the Criminal Procedure Code and that no ::: Downloaded on - 09/01/2024 20:36:11 :::CIS 12 inherent power had survived the passing of that Act.' With this interpretation, which has been put on the .
statutory duties and powers of the police and of the powers of the Court, we are in accord. The High Court was in error therefore in interfering with the powers of the police in investigating into the offence which was alleged in the information sent to the officer in charge of the police station."
14. Further, the legal position is well settled that if an of offence is disclosed the court will not normally interfere with an investigation into the case and will permit an investigation into the offence alleged to be completed. If the FIR, prima facie, discloses the commission of an rt offence, the court does not normally stop the investigation, for, to do so would be to trench upon the lawful power of the police to investigate into cognizable offences. [State of W.B. v. Swapan Kumar Guha, (1982) 1 SCC 561: 1982 SCC (Cri) 283] It is also settled by a long course of decisions of this Court that for the purpose of exercising its power under Section 482 CrPC to quash an FIR or a complaint, the High Court would have to proceed entirely on the basis of the allegations made in the complaint or the documents accompanying the same per se; it has no jurisdiction to examine the correctness or otherwise of the allegations. [Pratibha Rani v. Suraj Kumar, (1985) 2 SCC 370, 395 : 1985 SCC (Cri) 180]
15. Hence, in the present case, the High Court committed a grave error in accepting the contention of the respondent that the investigating officer had no jurisdiction to investigate the matters on the alleged ground that no part of the offence was committed within the territorial jurisdiction of the police station at Delhi. The appreciation of the evidence is the function of the courts when seized of the matter. At the stage of the investigation, the material collected by an investigating officer cannot be judicially scrutinized for arriving at a conclusion that the police station officer of a particular ::: Downloaded on - 09/01/2024 20:36:11 :::CIS 13 police station would not have territorial jurisdiction. In any case, it has to be stated that in view of Section 178(c) of the Criminal Procedure Code, when it is uncertain in .
which of the several local areas an offence was committed, or where it consists of several acts done in different local areas, the said offence can be enquired into or tried by a court having jurisdiction over any of such local areas. Therefore, to say at the stage of the investigation that the SHO, Police Station PaschimVihar, New Delhi was not having territorial jurisdiction, is on of the face of it, illegal and erroneous. That apart, Section 156(2) contains an embargo that no proceeding of a police officer shall be challenged on the ground that he has no territorial power to investigate. The High Court has rt completely overlooked the said embargo when it entertained the petition of Respondent 2 on the ground of want of territorial jurisdiction.
13. It was held in Rasiklal Dalpatram Thakkar v. State of Gujarat, (2010) 1 SCC 1 that once an investigation is commenced under Section 156(1), it cannot be interrupted on the ground that the Police Officer was not empowered. It was observed:-
24. From the aforesaid provisions it is quite clear that a police officer in charge of a police station can, without the order of a Magistrate, investigate any cognizable offence which a court having jurisdiction over such police station can inquire into or try under Chapter III of the Code. Sub-
section (2) of Section 156 ensures that once an investigation is commenced under sub-section (1), the same is not interrupted on the ground that the police officer was not empowered under the section to investigate. It is in the nature of a "savings clause" in respect of investigations undertaken in respect of cognizable offences. In addition to the powers vested in a Magistrate empowered under Section 190 CrPC to order an investigation under sub-section (1) of Section 202 ::: Downloaded on - 09/01/2024 20:36:11 :::CIS 14 CrPC, sub-section (3) of Section 156 also empowers such Magistrate to order an investigation on a complaint filed before him.
.
26. In the instant case, the stage contemplated under Section 181(4) CrPC has not yet been reached. Prior to taking cognizance on the complaint filed by the Bank, the learned Chief Metropolitan Magistrate, Ahmedabad had directed an inquiry under Section 156(3) CrPC and as it appears, a final report was submitted by the investigating agency entrusted with the investigation stating that since of the alleged transactions had taken place within the territorial limits of the city of Mumbai, no cause of action had arisen in the State of Gujarat and therefore, the investigation should be transferred to the police agency rt in Mumbai. There seems to be little doubt that the Economic Offences Wing, State CID (Crime), which had been entrusted with the investigation, had upon initial inquiries recommended that the investigation be transferred to the police agency of Mumbai.
27. In our view, both the trial court as well as the Bombay High Court had correctly interpreted the provisions of Section 156 CrPC to hold that it was not within the jurisdiction of the investigating agency to refrain itself from holding a proper and complete investigation merely upon arriving at a conclusion that the offences had been committed beyond its territorial jurisdiction.
28. A glance at the material before the Magistrate would indicate that the major part of the loan transaction had, in fact, taken place in the State of Gujarat and that having regard to the provisions of sub-section (2) of Section 156 CrPC, the proceedings of the investigation could not be questioned on the ground of jurisdiction of the officer to conduct such investigation. It was open to the learned Magistrate to direct an investigation under Section 156(3) CrPC without taking cognizance on the complaint and where an investigation is undertaken at the instance of the Magistrate, a police officer empowered under sub- section (1) of Section 156 is bound, except in specific and ::: Downloaded on - 09/01/2024 20:36:11 :::CIS 15 specially exceptional cases, to conduct such an investigation even if he was of the view that he did not have jurisdiction to investigate the matter.
.
29. Having regard to the law in existence today, we are unable to accept Mr Syed's submissions that the High Court had erred in upholding the order of the learned trial Judge when the entire cause of action in respect of the offence had allegedly arisen outside the State of Gujarat. We are also unable to accept the submission that it was for the investigating officer in the course of the of investigation to decide whether a particular court had jurisdiction to entertain a complaint or not.
30. It is the settled law that the complaint made in a criminal case follows the place where the cause arises, but rt the distinguishing feature in the instant case is that the stage of taking cognizance was yet to arrive. The investigating agency was required to place the facts elicited during the investigation before the court in order to enable the court to come to a conclusion as to whether it had jurisdiction to entertain the complaint or not.
Without conducting such an investigation, it was improper on the part of the investigating agency to forward its report with the observation that since the entire cause of action for the alleged offence had purportedly arisen in the city of Mumbai within the State of Maharashtra, the investigation should be transferred to the police station concerned in Mumbai.
31. Section 156(3) CrPC contemplates a stage where the learned Magistrate is not convinced as to whether the process should issue on the facts disclosed in the complaint. Once the facts are received, it is for the Magistrate to decide his next course of action. In this case, there are materials to show that the appellant had filed his application for a loan with the Head Office of the Bank at Ahmedabad and that the processing and the sanction of the loan was also done in Ahmedabad which clearly indicates that the major part of the cause of action for the complaints arose within the jurisdiction of the ::: Downloaded on - 09/01/2024 20:36:11 :::CIS 16 Chief Metropolitan Magistrate, Ahmedabad. It was not, therefore, desirable on the part of the investigating agency to make an observation that it did not have .
territorial jurisdiction to proceed with the investigation, which was required to be transferred to the police station having jurisdiction to do so.
32. On the materials before him the learned Magistrate was fully justified in rejecting the final report submitted by the Economic Offences Wing, State CID (Crime) and to order a fresh investigation into the allegations made on of behalf of the Bank. The High Court, therefore, did not commit any error in upholding the views expressed by the trial court. As mentioned hereinbefore, Section 181(4) CrPC deals with the court's powers to inquire into or try rt an offence of criminal misappropriation or of a criminal breach of trust if the same has been committed or any part of the property, which is the subject of the offence, is received or retained within the local jurisdiction of the said court.
33. The various decisions cited by Mr Syed, and in particular the decision in Satvinder Kaur case [(1999) 8 SCC 728: 1999 SCC (Cri) 1503] provide an insight into the views held by the Supreme Court on the accepted position that the investigating officer was entitled to transfer an investigation to a police station having jurisdiction to conduct the same. The said question is not in issue before us and as indicated hereinbefore, we are only required to consider whether the investigating officer in respect of an investigation undertaken under Section 156(3) CrPC can file a report stating that he had no jurisdiction to investigate into the complaint as the entire cause of action had arisen outside his jurisdiction despite there being material available to the contrary. The answer, in our view, is in negative and we are of the firm view that the powers vested in the investigating authorities, under Section 156(1) CrPC, did not restrict the jurisdiction of the investigating agency to investigate into a complaint even if it did not have territorial jurisdiction to do so. Unlike as in other cases, it was for the court to decide whether it ::: Downloaded on - 09/01/2024 20:36:11 :::CIS 17 had jurisdiction to entertain the complaint as and when the entire facts were placed before it."
14. Even assuming that the police had no territorial .
jurisdiction it will not take away the jurisdiction of the Court taking the cognisance. In R.A.H. Siguran vs. Shankare Gowda 2017 (16) SCC 126, the proceedings were quashed by the High Court on of the ground that the police officer who had conducted the investigation was not competent to do so under provisions of the rt Immoral Traffic (Prevention) Act, 1956. It was held by the Hon'ble Supreme Court that the investigation could not have been quashed on this ground. It was observed:
"It is well-settled law that even if the investigation is not conducted by an authorized officer, the trial is not vitiated unless prejudice is shown.
10. In H.N. Rishbud and Anr. v. The State of Delhi, AIR 1955 SC 196, (1955) 1 SCR 1150 the question considered by this Court was whether after the court takes cognizance, a trial can be held to be initiated merely on the ground that investigation was invalid. Answering in the negative, this Court held that if the plea of invalidity of investigation is raised at a sufficiently early stage, the court, instead of taking cognizance direct reinvestigation by the competent investigating officer. But, after cognizance is taken the trial cannot be quashed for invalidity of investigation.
11. The observations in the said judgment are:-
"9. The question then requires to be considered whether and to what extent the trial which follows such investigation is vitiated. Now, trial follows ::: Downloaded on - 09/01/2024 20:36:11 :::CIS 18 cognizance and cognizance is preceded by the investigation. This is undoubtedly the basic scheme of the Code in respect of cognizable cases. But it .
does not necessarily follow that an invalid investigation nullifies the cognizance or trial based thereon. Here we are not concerned with the effect of the breach of a mandatory provision regulating the competence or procedure of the Court as regards cognizance or trial. It is only with reference to such a breach that the question as to whether it of constitutes an illegality vitiating the proceedings or a mere irregularity arises. A defect or illegality in an investigation, however serious, has no direct bearing on the competence or the procedure rt relating to cognizance or trial. No doubt a police report which results from an investigation is provided in section 190 of the Code of Criminal Procedure as the material on which cognizance is taken. But it cannot be maintained that a valid and legal police report is the foundation of the jurisdiction of the Court to take cognizance. section 190 of the Code of Criminal Procedure is one out of a group of sections under the heading "Conditions requisite for initiation of proceedings". The language of this section is in marked contrast with that of the other sections of the group under the same heading i.e. Sections 193 and 195 to 199. These latter sections regulate the competence of the Court and bar its jurisdiction in certain cases excepting in compliance therewith. But Section 190 does not. While no doubt, in one sense, clauses (a), (b) and
(c) of Section 190(1) are conditions requisite for taking of cognizance, it is not possible to say that cognizance on an invalid police report is prohibited and is, therefore, a nullity. Such an invalid report may still fall either under clause (a) or (b) of Section 190(1), (whether it is the one or the other we need not pause to consider) and in any case, cognizance so taken is only in the nature of the ::: Downloaded on - 09/01/2024 20:36:11 :::CIS 19 error in a proceeding antecedent to the trial. To such a situation section 537 of the Code of Criminal Procedure which is in the following terms is .
attracted:
"Subject to the provisions hereinbefore contained, no finding, sentence or order passed by a Court of competent jurisdiction shall be reversed or altered on appeal or revision on account of any error, omission or irregularity in the complaint, summons, of warrant, charge, proclamation, order, judgment or other proceedings before or during the trial or in any enquiry or other proceedings under this Code, unless such rt error, omission or irregularity, has, in fact, occasioned a failure of justice."
If therefore, cognizance is in fact taken, on a police report vitiated by the breach of a mandatory provision relating to the investigation, there can be no doubt that the result of the trial which follows it cannot be set aside unless the illegality in the investigation can be shown to have brought about a miscarriage of justice. That illegality committed in the course of investigation does not affect the competence and the jurisdiction of the Court for trial is well settled as appears from the cases in Prabhu v. Emperor (AIR 1944 PC 73) and Lumbhardar Zutshi v. King (AIR 1950 PC 26). These no doubt relate to the illegality of arrest in the course of an investigation while we are concerned in the present cases with the illegality with reference to the machinery for the collection of the evidence. This distinction may have a bearing on the question of prejudice or miscarriage of justice, but both cases clearly show that the invalidity of the investigation has no relation to the competence of the Court. We are, therefore, clearly, also, of the opinion that where the cognizance of the case has in fact been ::: Downloaded on - 09/01/2024 20:36:11 :::CIS 20 taken and the case has proceeded to termination, the invalidity of the precedent investigation does not vitiate the result, unless miscarriage of justice .
has been caused thereby.
10. It does not follow, however, that the invalidity of the investigation is to be completely ignored by the Court during the trial. When the breach of such a mandatory provision is brought to the knowledge of the Court at a sufficiently early stage, the Court, while not declining cognizance, will have to take of the necessary steps to get the illegality cured and the defect rectified, by ordering such reinvestigation as the circumstances of an individual case may call for. Such a course is not rt altogether outside the contemplation of the scheme of the Code as appears from Section 202 under which a Magistrate taking cognizance on a complaint can order an investigation by the police. Nor can it be said that the adoption of such a course is outside the scope of the inherent powers of the Special Judge, who for purposes of procedure at the trial is virtually in the position of a Magistrate trying a warrant case. When the attention of the Court is called to such an illegality at a very early stage it would not be fair to the accused not to obviate the prejudice that may have been caused thereby, by appropriate orders, at that stage but to leave him to the ultimate remedy of waiting till the conclusion of the trial and of discharging the somewhat difficult burden under section 537 of the Code of Criminal Procedure of making out that such an error has, in fact, occasioned a failure of justice. It is relevant in this context to observe that even if the trial had proceeded to a conclusion and the accused had to make out that there was, in fact, a failure of justice as the result of such an error, an explanation to section 537 of the Code of Criminal Procedure indicates that the fact of the objection ::: Downloaded on - 09/01/2024 20:36:11 :::CIS 21 having been raised at an early stage of the proceeding is a pertinent factor. To ignore the breach in such a situation when brought to the .
notice of the Court would be virtually to make a dead letter of the peremptory provision which has been enacted on grounds of public policy for the benefit of such an accused. It is true that the peremptory provision itself allows an officer of a lower rank to make the investigation if permitted by the Magistrate. But this is not an indication by of the Legislature that an investigation by an officer of a lower rank without such permission cannot be said to cause prejudice. When a Magistrate is approached for granting such permission he is rt expected to satisfy himself that there are good and sufficient reasons for authorising an officer of a lower rank to conduct the investigation. The granting of such permission is not to be treated by a Magistrate as a mere matter of routine but it is an exercise of his judicial discretion having regard to the policy underlying it. In our opinion, therefore, when such a breach is brought to the notice of the Court at an early stage of the trial the Court have to consider the nature and extent of the violation and pass appropriate orders for such reinvestigation as may be called for, wholly or partly, and by such officer, as it considers appropriate with reference to the requirements of Section 5-A of the Act. It is in the light of the above considerations that the validity or otherwise of the objection as to the violation of Section 5(4) of the Act has to be decided and the course to be adopted in these proceedings, determined."
12. The above view has been repeatedly followed in subsequent decisions of this Court. In Union of India and Ors. represented through Superintendent of Police v. T. Nathamuni, (2014) 16 SCC 285, the position was discussed as follows:-
::: Downloaded on - 09/01/2024 20:36:11 :::CIS 22"12. It is clear that in the case of an investigation under the Delhi Special Police Establishment Act, an officer below the rank of Inspector cannot .
investigate without the order of a competent Magistrate. In the present case, the order of the Special Judge was obtained by filing an application. That order dated 24-9-2009 shows that it was passed on request and in the interest of justice, investigation pursuant to such order did not suffer from want of jurisdiction and hence, in the facts of of the case, the High Court erred in law in interfering with such investigation more so when it was already completed.
13. The question raised by the respondent is well rt answered by this Court in a number of decisions rendered from a different perspective. The matter of investigation by an officer not authorised by law has been held to be irregular. Indisputably, by the order of the Magistrate investigation was conducted by the Sub-Inspector, CBI who, after completion of an investigation, submitted the charge sheet. It was only during the trial, that an objection was raised by the respondent that the order passed by the Magistrate permitting the Sub- Inspector, CBI to investigate is without jurisdiction.
Consequently, the investigation conducted by the officer is vitiated in law. Curiously enough the respondent has not made out a case that by reason of the investigation conducted by the Sub- Inspector a serious prejudice and miscarriage of justice has been caused. It is well settled that the invalidity of the investigation does not vitiate the result unless a miscarriage of justice has been caused thereby.
14. In M.C. Sulkunte v. State of Mysore [(1970) 3 SCC 513], the main question raised by the appellant in an appeal against the order of conviction was that the sanction to investigate the offence given by the ::: Downloaded on - 09/01/2024 20:36:11 :::CIS 23 Magistrate was not proper inasmuch as he had not recorded any reason as to why he had given permission to the Inspector of Police to investigate .
the offence of criminal misconduct of obtaining illegal gratification. Considering Section 5-A of the Act, Their Lordships observed: (SCC p. 517, para 15) "15. Although laying the trap was part of the investigation and it had been done by a police officer below the rank of a Deputy Superintendent of Police, it cannot on that of ground be held that the sanction was invalid or that the conviction ought not to be maintained on that ground. It has been emphasised in a number of decisions of this rt Court that to set aside a conviction it must be shown that there has been a miscarriage of justice as a result of an irregular investigation. The observations in State of M.P. v. Mubarak Ali [1959 Supp (2) SCR 201], at pp. 210-11 to the effect that when the Magistrate without applying his mind only mechanically issues the order giving permission the investigation is tainted cannot help the appellant before us."
15. In Muni Lal v. Delhi Admn [(1971) 2 SCC 48], this Court was considering the question with regard to the irregularity in an investigation for the offence under the Prevention of Corruption Act. Following earlier decisions, this Court held: (SCC p. 52, para
14) "14. From the above proposition it follows that where cognizance of the case has in fact been taken and the case has proceeded to termination, the invalidity of the preceding investigation will not vitiate the result unless miscarriage of justice has been caused thereby and the accused has been prejudiced. Assuming in favour of the appellant, that ::: Downloaded on - 09/01/2024 20:36:11 :::CIS 24 there was an irregularity in the investigation and that Section 5-A of the Act was not complied with in substance, the trial by the .
Special Judge cannot be held to be illegal unless it is shown that miscarriage of justice has been caused on account of the illegal investigation. The learned counsel for the appellant has been unable to show us how there has been any miscarriage of justice in this case and how the accused has been of prejudiced by any irregular investigation."
16. In State of Haryana v. Bhajan Lal 1992 Supp (1) SCC 335], this Court while considering Section 5-A of the Act, held as under: (SCC pp. 384-85, para 119) rt "119. It has been ruled by this Court in several decisions that Section 5-A of the Act is mandatory and not a directory and the investigation conducted in violation thereof bears the stamp of illegality but that illegality committed in the course of an investigation does not affect the competence and the jurisdiction of the court for trial and where the cognizance of the case has in fact been taken and the case is proceeded to termination, the invalidity of the preceding investigation does not vitiate the result unless miscarriage of justice has been caused thereby. See (1) H.N. Rishbud v. State of Delhi [AIR 1955 SC 196], (2) Major E.G. Barsay v. State of Bombay [AIR 1961 SC 1762], (3) Munnalal v. State of U.P [AIR 1964 SC 28], (4) Sailendranath Bose v. State of Bihar [AIR 1968 SC 1292], (5) Muni Lal v. Delhi Admn. [(1971) 2 SCC 48] and (6) Khandu Sonu Dhobi v. State of Maharashtra [(1972) 3 SCC 786]. However, in Rishbud case [AIR 1955 SC 196] and Muni Lal case [(1971) 2 SCC 48], it has been ruled that if any breach of the said mandatory proviso relating to the ::: Downloaded on - 09/01/2024 20:36:11 :::CIS 25 investigation is brought to the notice of the court at an early stage of the trial, the court will have to consider the nature and extent of .
the violation and pass appropriate orders as may be called for to rectify the illegality and cure the defects in the investigation."
17. In A.C. Sharma v. Delhi Admn [(1973) 1 SCC 726], provisions of Section 5-A were again considered by this Court and held as under (SCC p. 735, para 15) "15. As the foregoing discussion shows the of investigation in the present case by the Deputy Superintendent of Police cannot be rt considered to be in any way unauthorised or contrary to the law. In this connection, it may not be out of place also to point out that the function of investigation is merely to collect evidence and any irregularity or even illegality in the course of collection of evidence can scarcely be considered by itself to affect the legality of the trial by an otherwise competent court of the offence so investigated. In H.N. Rishbud v. State of Delhi [AIR 1955 SC 196], it was held that illegality committed in the course of investigation does not affect the competence and jurisdiction of the court for trial and where cognizance of the case has in fact been taken and the case has proceeded to termination of the invalidity of the preceding investigation does not vitiate the result unless miscarriage of justice has been caused thereby. When any breach of the mandatory provisions relating to the investigation is brought to the notice of the court at an early stage of the trial the Court will have to consider the nature and extent of the violation and pass appropriate orders for such reinvestigation as may be called for, wholly or partly, and by such officer, as it ::: Downloaded on - 09/01/2024 20:36:11 :::CIS 26 considers appropriate with reference to the requirements of Section 5A of the Prevention of Corruption Act, 1947. This decision was .
followed in Munnalal v. State of U.P. [AIR 1964 SC 28] where the decision in State of M.P. v. Mubarak Ali [AIR 1959 SC 707], was distinguished. The same view was taken in State of A.P. v. N. Venugopal [AIR 1964 SC 33] and more recently in Khandu Sonu Dhobi v. State of Maharashtra [(1972) 3 SCC 786]. The of decisions of the Calcutta, Punjab and Saurashtra High Courts relied upon by Mr Anthony deal with different points: in any rt event, to the extent, they contain any observations against the view expressed by this Court in the decisions just cited those observations cannot be considered good law."
13. In view of the above, we are satisfied that the High Court was not justified in quashing the proceedings merely on the ground that the investigation was not valid.
It is not necessary for this Court to go into the question raised by learned counsel for the appellants that there was no infirmity in the investigation."
15. Therefore, it is not permissible to quash the proceedings at this stage simply on the ground that these were not conducted by an authorized officer and the accused is free to show prejudice during the trial.
16. It was laid down by this Court in Sanjay Kumar Vs. State of H.P., Latest HLJ 2007 (2) 1270 that the High Court in the exercise of its power under Section 14, Sub-Sections 2 and 3 of Cr.P.C. issued a notification authorizing all the Judicial ::: Downloaded on - 09/01/2024 20:36:11 :::CIS 27 Magistrates posted within a particular District exercising powers to inquire and try cases pertaining to any part and area of the .
District. Hence, the Magistrate have jurisdiction throughout the District where they are posted. If the Chief Judicial Magistrate assigns a particular part of the district in distribution work, the same does not take away the jurisdiction of the Magistrate. It of was observed:-
rt
4. What is required to be seen at this stage is whether the Court at Mandi had the jurisdiction to proceed with the trial or it was only the court at Sundernagar, that had the jurisdiction to try the matter. The High Court in the exercise of its power under sub-section (2) and (3) of Section 14 of the Code of Criminal Procedure has issued a Notification authorizing all the Judicial Magistrates posted within a particular District to exercise the powers of inquiry and trial in respect of the case pertaining to any part or area of the District. That is to say, the Magistrate have been conferred the powers to be exercised by them throughout the area of the District they are posted in.
5. Learned counsel has produced two Notifications issued by the Chief Judicial Magistrate, Mandi, which according to him, confine the local jurisdiction of the Magistrates and the jurisdiction of the Judicial Magistrate (2) Mandi, has been confined to the area of a particular police station within the Sub Division of District Mandi.
6. The submission made by the learned counse1 is not correct. But the Notifications are under Section 15 of the Code of Criminal Procedure with regard to the distribution of work of the Judicial Magistrates. They are not the Notifications, under Section 14 of the Code defining the jurisdiction of the Magistrates posted in the District. Therefore, the submission is rejected.::: Downloaded on - 09/01/2024 20:36:11 :::CIS 28
7. In view of the Notification issued by this Court in the exercise of its powers under sub-section (2) and (3) of Section 14 of the Code of Criminal Procedure, the .
substance whereof has been noticed hereinabove, it is held that the Judicial Magistrate posted at Mandi, also has the jurisdiction to try and decide the case, transfer of which was sought through the application under Section 408 Cr.P.C. filed in the Court of Sessions Judge. Hence, the revision petition is dismissed.
17. Therefore, the submission that the Courts at Amb do of not have the territorial jurisdiction to hear and entertain the present case is not acceptable.
rt
18. It was submitted that the articles were not entrusted to the petitioners and there can be no breach of trust regarding the same. This submission is not acceptable. It was laid down by Hon'ble Supreme Court in Rashmi Kumar v. Mahesh Kumar Bhada, (1997) 2 SCC 397 that properties gifted to a bride before the marriage, at the time of marriage or at the time of farewell or thereafter are her absolute property. The husband and his relatives may use the same but if they fail to return the same the same, will amount to misappropriation.
10. It is thus clear that the properties gifted to her before the marriage, at the time of marriage or at the time of giving farewell or thereafter are her stridhana properties. It is her absolute property with all rights to dispose at her pleasure. He has no control over her stridhana property. Husband may use it during the time of his distress but ::: Downloaded on - 09/01/2024 20:36:11 :::CIS 29 nonetheless, he has a moral obligation to restore the same or its value to his wife. Therefore, stridhana property does not become a joint property of the wife and .
the husband and the husband has no title or independent dominion over the property as owner thereof.
11. In this backdrop, the question that arises for consideration is: Whether the fact of a wife's having been driven out from the matrimonial home without taking along with her stridhana properties, amounts to entrustment with the husband within the meaning of of Section 405 IPC. Section 405 defines "criminal breach of trust" thus:
"405. Criminal breach of trust.--Whoever, being in any manner entrusted with property, or with any rt dominion over property, dishonestly misappropriates or converts to his own use that property, or dishonestly uses or disposes of that property in violation of any direction of law prescribing the mode in which such trust is to be discharged, or of any legal contract, express or implied, which he has made touching the discharge of such trust, or wilfully suffers any other person so to do, commits 'criminal breach of trust'."
12. It is not necessary to refer to the Explanations to the said section for the purpose of this case. Hence they are omitted.
13. Thus when the wife entrusts her stridhana property with the dominion over that property to her husband or any other member of the family and the husband or such other member of the family dishonestly misappropriates or converts to his own use that property or wilfully suffers any other person to do so, he commits criminal breach of trust. The essential ingredients for establishing an offence of criminal breach of trust as defined in Section 405 and punishable under Section 406 IPC with a sentence for a period up to three years or with fine or with both, are: (i) entrusting any person with property or with any dominion over property; (ii) the person entrusted ::: Downloaded on - 09/01/2024 20:36:11 :::CIS 30 dishonestly misappropriating or converting to his own use that property; or dishonestly using or disposing of that property or wilfully suffering any other person so to .
do in violation of any direction of law prescribing the mode in which such trust is to be discharged, or of any legal contract made touching the discharge of such trust. The expression "entrustment" carries with it the implication that the person handing over any property or on whose behalf that property is handed over to another continues to be its owner. Entrustment is not necessarily of a term of law. It may have different implications in different contexts. In its most general significance, all its imports is handing over the possession for some purpose which may not imply the conferment of any proprietary rt right therein. The ownership or beneficial interest in the property in respect of which criminal breach of trust is alleged to have been committed must be in some person other than the accused and the latter must hold it on account of some person or in some way for his benefit. In Pratibha Rani's case [(1985) 2 SCC 370: 1985 SCC (Cri) 180] the majority has extensively considered the words "entrustment" of and "dominion" over the property. All the case law on that behalf was exhaustively considered obviating the necessity to tread once over the same. In order to establish entrustment of dominion over the property, both the majority and minority relied on in particular the judgment of this Court in Velji Raghavji Patel v. State of Maharashtra [(1965) 2 SCR 429: AIR 1965 SC 1433] wherein it was held that in order to establish entrustment of dominion over the property to an accused person, mere existence of that person's dominion over the property is not enough. It must be further shown that his dominion was the result of entrustment. The question therein pertained to the entrustment with the dominion over the partnership property by one partner to the other. It was held that the prosecution must establish that the dominion over the assets or particular assets of the partnership was by a special agreement between the parties. The property of the partnership being a ::: Downloaded on - 09/01/2024 20:36:11 :::CIS 31 partnership asset, every partner has a right to or dominion over it. It was held that a special agreement was necessary to constitute an offence of criminal breach of .
trust defined under Section 405 IPC. In view of the finding that stridhana property is the exclusive property of the wife on proof that she entrusted the property or dominion over the stridhana property to her husband or any other member of the family, there is no need to establish any further special agreement to establish that the property was given to the husband or other member of the family.
of It is always a question of fact in each case as to how the property came to be entrusted to the husband or any other member of the family by the wife when she left the matrimonial home or was driven out therefrom. No rt absolute or fixed rule of universal application can be laid down in that behalf. It requires to be established by the complainant or the prosecution, depending upon the facts and circumstances of the case, as to how and in what manner the entrustment of the stridhana property or dominion over her stridhana came to be made to the husband or any other member of the family or the accused person, as the case may be. We are in respectful agreement with the majority view in the Pratibha Rani case [(1985) 2 SCC 370: 1985 SCC (Cri) 180] and consequently requires no reconsideration.
19. It is undisputed that the articles belonging to the deceased were her stridhan. This is evident from the fact that these were returned after the registration of the FIR. Thus, the petitioners being husband and family members were entrusted with these articles by Sonia during her lifetime and they were bound to return them to her during her lifetime and after her death to her legal heirs. The failure to return the articles will ::: Downloaded on - 09/01/2024 20:36:11 :::CIS 32 constitute a breach of trust. Hence, the submission that there was no entrustment and learned Trial Court erred in proceeding .
against the petitioners in the absence of the entrustment is not acceptable.
20. No other point was urged.
21. Hence, there are no circumstances justifying of quashing the FIR and the consequent proceedings in the exercise of the extraordinary power of the High Court. Therefore, it is not rt permissible to quash the FIR.
22. In view of the above, the present petition fails and the same is dismissed.
23. The parties, through their respective counsel are directed to appear before the learned Trial Court on 04.03.2024.
(Rakesh Kainthla) Judge 9th January, 2024 (Chander) ::: Downloaded on - 09/01/2024 20:36:11 :::CIS