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 0]

Supreme Court of India

Dilip Kumar vs Brajraj Shrivastava on 26 July, 2023

Author: Abhay S. Oka

Bench: Sanjay Karol, Abhay S. Oka

                                                                                       Crl. A. No. 561/2012




2023 INSC 670                                                                         NON-REPORTABLE


                                          IN THE SUPREME COURT OF INDIA
                                        CRIMINAL APPELLATE JURISDICTION

                                        CRIMINAL APPEAL        NO.    561 OF 2012


        DILIP KUMAR                                                        .....           APPELLANT

                                             VERSUS

        BRAJRAJ SHRIVASTAVA & ANR.                                         .....      RESPONDENTS




                                             J U D G M E N T

ABHAY S. OKA, J.

1. A complaint under Section 200 of the Code of Criminal Procedure, 1973 (for short ‘the Cr.P.C.’) was filed by the first respondent showing the appellant as an accused and alleging offences punishable under Sections 323, 342, 500, 504, 506, 295-A, 298, 427 of the Indian Penal Code, 1860. Considering the limited controversy involved in this appeal, we are not adverting to the allegations made in the complaint.

2. On 22nd August, 2008, the learned Magistrate passed an Signature Not Verified order directing holding of an inquiry under sub-Section (1) Digitally signed by NIRMALA NEGI Date: 2023.08.04 10:44:04 IST Reason: of Section 202 of the Cr.P.C. The order indicates that the 1 Crl. A. No. 561/2012 learned Magistrate intended to himself hold an inquiry. Thereafter, the learned Magistrate recorded the statement of only the first respondent/complainant and passed an order dated 18th September, 2008, dismissing the complaint under Section 203 of the Cr.P.C. By the impugned order, the High Court has interfered with the said order on a limited ground. The High Court was of the view that there was no proper inquiry made by the learned Magistrate in terms of sub- Section (1) of Section 202 of the Cr.P.C and therefore, the High Court remitted the complaint to the learned Magistrate from the stage of holding an inquiry under sub-Section (1) of Section 202 of the Cr.P.C.

3. The learned Senior Counsel appearing for the appellant submitted that it was not mandatory for the learned Magistrate to record statements of other witnesses. He submitted that after considering the statement of the first respondent-complainant and the averments made in the complaint and other material on record, the learned Magistrate rightly came to the conclusion that the allegations in the complaint were mala fide. He placed reliance on the decision of this Court in the case of Mohinder Singh vs. Gunwant Singh and Ors.1. He relied upon what is held by this Court in paragraph 11 thereof. He also pressed into service another decision of this Court in the 1 (1992) 2 SCC 213 2 Crl. A. No. 561/2012 case of Nagawwa Vs Veeranna Shivalingappa Konjalgi2.

4. We have carefully perused the order dated 18 th September, 2008 passed by the learned Magistrate and earlier order of 22nd August, 2008. Under sub-Section (1) of Section 202 of the Cr.P.C., the learned Magistrate has a discretion either to inquire into the case himself, or to direct a Police Officer to investigate and submit a report. In this case, he took recourse to the first option. A perusal of the complaint shows that eight witnesses were specifically named in the complaint. The learned Magistrate did not examine any of them. In the order dated 18th September, 2008, the learned Magistrate has not recorded reasons for not recording the statements of other witnesses specifically cited in the complaint. The law is well settled, which is found to have been reiterated in the decision in the case of Mohinder Singh (supra). After taking recourse to sub-Section (1) of Section 202 of the Cr.P.C., before dismissing a complaint by taking recourse to Section 203 of the Cr.P.C., the learned Magistrate has to consider the statements of the complainant and his witnesses. In this case, the learned Magistrate has not examined the other witnesses. The view taken by this Court in the case of Nagawwa (supra) is no different.

5. Therefore, we find no error when the High Court came to the conclusion that the complaint deserves to be remanded 2 (1976) 3 SCC 736 3 Crl. A. No. 561/2012 from the stage of holding an inquiry under sub-Section (1) of Section 202 of the Cr.P.C.

6. The High Court has made certain observations including on the issue of absence of sanction under Section 197 of the Cr.P.C.. As the High Court has remanded the case for holding an inquiry in terms of sub-Section (1) of Section 202 of the Cr.P.C., it is obvious that the observations made in the impugned order, including the observations on requirement of sanction under Section 197 of the Cr.P.C., will have to be held as tentative observations, which will have no bearing on ultimate conclusion to be drawn by the learned Magistrate.

7. Subject to what is observed above, no case for interference is made out. The appeal is, accordingly, dismissed.

8. Pending application(s), if any, shall stand disposed of.

..................J. (ABHAY S. OKA) ..................J. (SANJAY KAROL) NEW DELHI;

26th JULY, 2023.

ps 4