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 22, Cited by 0]

Karnataka High Court

K.Ambarisha vs State Of Karnataka on 6 August, 2014

Author: L.Narayana Swamy

Bench: L. Narayana Swamy

              IN THE HIGH COURT OF KARNATAKA
                     BENCH AT DHARWAD

           DATED THIS THE 06TH DAY OF AUGUST 2014

                            BEFORE

       THE HON'BLE MR. JUSTICE L. NARAYANA SWAMY

            CRIMINAL APPEAL NO.2734 OF 2009

Between:

K. Ambarisha
S/o Chagi Eranna
Age 50 years
R/o Sindhanur Road
Shiraguppa Taluk
Bellary District
                                                      ...Appellant
(by Sri J. Basavaraj, Advocate)

And:

State of Karnataka
Represented by its
State Public Prosecutor
High Court of Karnataka
Circuit Bench, Dharwad
                                                   ...Respondent
(by Sri Vijayakumar Majage, HCGP)

       This Criminal Appeal is filed under Section 374(2) of the
CrPC by the advocate for the appellant praying to call for the
records in Special Case No.116 of 2002 on the file of the learned
Special Judge, Bellary and set aside the order of conviction
andsentence under Section 39 and 44 of the Indian Electricity
Act and Section 379 of Indian Penal Code including the sentence
of fine dated 2.7.2009; and etc.
                                2




      This Criminal Appeal coming on for final hearing, this day,
the Court delivered the following:

                        JUDGMENT

Assistant Executive Engineer (Electrical), Karnataka Power Transmission Corporation Limited, Bellary made a complaint to the Police Sub-Inspector, Vigilance Squad, Bellary Police Station on 28th August 1999 at 10.30 p.m. as per Exhibit P12 and the same has been registered in Crime No.23 of 1999 for the offence punishable under Sections 39 and 44 of Indian Electricity Act, 1910 ('Electricity Act' for short) read with Section 379 of the Indian Penal Code. The case against the appellant was tried in Special Case No.116 of 2002 by the Special Judge, Bellary and by its order dated 2nd July 2009 the Special Judge convicted the appellant for the offence referred above and sentenced him to undergo simple imprisonment for a period of six months and also to pay a fine of Rs.5000/-; and in default of payment of fine to undergo simple imprisonment for a further period of three months. The same has been challenged before this Court. 3

2. The learned counsel for the appellant submits that as per complaint, the appellant alleged to have made theft of electricity by taking illegal connection to his workshop. The complainant went to the spot along with investigating officer and panchas at 10.30 p.m., made an investigation, drawn mahazar and seized the meter and electrical wires. Thereafter, they came back to Bellary and registered a complaint. The learned counsel submits that the investigation made even before registering of FIR is contrary to Section 154 of the Code of Criminal Procedure which mandates registration of FIR before proceeding for investigation. He submits that the learned Trial Judge committed an error in not taking note of the requirement and convicted the appellant for the said offence. The prosecution has examined PWs.1 to 8 as witnesses and marked documents as per Exhibits P1 to P15 and MOs 1 and 2. In the complaint it has been stated that during the investigation at Shiraguppa, the complainant along with Shanta kumar, Police Sub-Inspector, Vigilance, Karnataka Power Transmission Corporation Limited, Bellary ('KPTCL' for short) and PW7-Mohan Singh, Head Constable Vigilance, KPTCL and PW3-Balaji Singh Lineman, 4 KPTCL proceeded to the workshop of the appellant. In support of his submission, the learned counsel referred the deposition of PW5. The complainant himself, in his chief-examination, has deposed the fact of having gone to investigate along with the investigation team. It is also stated in the complaint as well as in the deposition that it is found that the appellant has caused loss to the KPTCL in a tune of about Rs.2,66,389/- by not paying the bill for which it has been calculated by back-billing eighteen months prior to the complaint. He submits that as per Regulations of the respondent, calculation of back-bill should be from six months and not eighteen months. Preparation of back- bill was also even before the registration of FIR which itself shows that unauthorisedly the respondent committed an error in making investigation and preparing the demand by way of back- billing. Mahazar was made on 29th August 1999, i.e. on the next day. On the basis of materials, charge sheet has been filed alleging that the appellant has committed an offence under the provisions of Electricity Act and further it is alleged that the appellant has committed an offence causing loss of about 31,804 units of electricity to KPTCL. Hence, the trial proceeded. 5

3. The learned counsel for the appellant, in support of the submission that the action of the respondent in carrying out investigation before registration of FIR is contrary to provisions of Section 154 of the Cr.P.C, has relied upon the order of this Court passed in Criminal Petition No.11477 of 2011 disposed of on 26th March 2013 and submits that in similar circumstance, this Court set aside the initiation of proceedings against the petitioner in the said Criminal petition in proceedings under Section 482 of the Cr.P.C. The learned counsel has also relied upon the judgment of the Hon'ble Supreme Court in the case of STATE OF HARYANA v. C.H. BHAJAN LAL AND OTHERS reported in AIR 1992 SC 604 and referred paragraphs 30 to 33 and 35 of the judgment. A further reliance is placed on the judgment of Hon'ble Supreme Court in the case of SAMAJ PARIVARTANA SAMUDAYA AND OTHERS v. STATE OF KARNATAKA AND OTHERS reported in 2012 SCW 3323 and referred to paragraph 17 of the judgment. Reliance is also placed on the judgment of this Court in the case of L. SHANKARAMURTHY AND OTHERS v. STATE BY LOKAYUKTA POLICE reported in 2012(5) KLJ 545 and submitted that the case on hand is one of such cases where the 6 prosecution proceeded even before the registration of FIR which is contrary and is illegal.

4. The learned counsel for the respondent-Prosecution submitted that what has been done is only an inspection and not investigation. After complaint and inspection, the case has been registered and there is no error in it and accordingly he submits to dismiss the appeal. In support of his submission, the learned counsel referred to the Electricity Supply and Distribution Code 2000-2001 wherein it provides for back-billing for a period of six months or for such other period as may be deemed justified in the circumstance of any given case of thrice of the total tariff applicable to such category of the installation. The prosecution has proved the case of the appellant. In respect of competency it is submitted that the complainant has competency to lodge the complaint and this competency has not been disputed by the appellant and hence he submits to dismiss the appeal.

5. Heard the learned counsel appearing for the parties. The narrow compass for examination of the case of the appellant is whether the complainant proceeded for investigation before 7 registration of FIR. In order to examine this question, the complaint as per Exhibit P12 has to be looked into. The same reveals that the complainant went along with vigilance squad consisting of Police Sub-Inspector, Head Consable and a Lineman to draw mahazar. Though the team went to the spot at 8.30 p.m. on 28th September 1999, they conducted the investigation and prepared the back-bill in order to assess the loss said to have been caused by the appellant and thereafter came back to Bellary at 10.30 p.m. and lodged a complaint. This is self- explanatory and does not need any further probing into the fact as to whether FIR is lodged before investigation or subsequent to investigation. This fact has not been disputed with any evidence or materials by the prosecution. Secondly, PW5-the complainant in his chief-examination has deposed by reiterating the contents of the complaint. Though the complainant has not been subjected to cross-examination, but his very admission in chief- examination goes to show that FIR came to be registered after investigation. Section 154 of Cr.P.C. contemplates that every information relating to the commission of cognizable offence has to be reduced to writing, if it is oral or if it is in writing, the same 8 has to be taken for the purpose of FIR. The officer in-charge of the Police Station has to reduce the oral into writing or he can direct another officer to read over to the informant and every such information whether given in writing or reduced to writing, shall be signed by a person giving it and the substance thereof shall be entered in a book to be kept by such officer. The Registration of FIR whether is an option or is mandatory for the purpose of investigation, has been examined by the Hon'ble Supreme Court in the case of C.H. BHAJAN LAL (supra). The observation made in the said judgment at paragraphs 30 to 33 and 35 are extracted hereunder for reference.

"30. The legal mandate enshrined in Section 154(1) is that every information relating to the commission of a "cognizable offence" (as defined under Section 2(c) of the Code) if given orally (in which case it is to be reduced into writing) or in writing to "an officer incharge of a police station" (within the meaning of Section 2(o) of the Code) and signed by the informant should be entered in a book to be kept by such officer in such form as the State Government may prescribe which form is commonly called as "First Investigation Report"

and which act of entering the information in the said form is known as registration of a crime or a case.

9

31. At the stage of registration of a crime or a case on the basis of the information disclosing a cognizable offence in compliance with he mandate of Section 154(1) of the Code, the concerned police officer cannot embark upon an enquiry as to whether the information, laid by the informant is reliable and genuine or otherwise and refuse to register a case on the ground that the information is not reliable or credible. On the other hand, the officer in charge of a police station is statutorily obliged to register a case and then to proceed with the investigation if he has reason to suspect the commission of an offence which he is empowered under Section 156 of the Code to investigate, subject to the proviso to Section 157. (As we have proposed to make a detailed discussion about the power of a police officer in the field of investigation of a cognizable offence within the ambit of Sections 156 and 157 of the Code in the ensuing part of this judgment, we do not propose to deal with those sections in extenso in the present context.) In case, an officer in charge of a police station refuses to exercise the jurisdiction vested in him and to register a case on the information of a cognizable offence reported and thereby violates the statutory duty cast upon him, the person aggrieved by such refusal can send the substance of the information in writing and by post to the Superintendent of Police concerned who if satisfied that the information forwarded to him discloses a cognizable offence, should either investigate the case himself or direct an 10 investigation to be made by any police officer subordinate to him in the manner provided by sub-section (3) of Section 154 of the Code.

32. Be it noted that in Section 154(1) of the Code, the legislature in its collective wisdom has carefully and cautiously used the expression "information" without qualifying the same as in Section 41(1)(a) or (g) of the Code wherein the expression, "reasonable complaint" and "credible information" are used. Evidently, the non- qualification of the word "information" in Section 154(1) unlike in Section 41(1)(a) and (g) of the Code may be for the reason that the police officer should not refuse to record an information relating to the commission of a cognizable offence and to register a case thereon on the ground that he is not satisfied with the reasonableness or credibility of the information. In other words, 'reasonableness' or 'credibility' of the said information is not a condition precedent for registration of a case. A comparison of the present Section 154 with those of the earlier Codes will indicate that the legislature had purposely thought it fit to employ only the word "information" without qualifying the said word. Section 139 of the Code of Criminal Procedure of 1861 (Act 25 of 1861) passed by the Legislative Council of India read that 'every complaint or information' preferred to an officer in charge of a police station should be reduced into writing which provision was subsequently modified by Section 112 of the Code of 1872 (Act 10 of 1872) which 11 thereafter read that 'every complaint' preferred to an officer in charge of a police station shall be reduced in writing. The word 'complaint' which occurred in previous two Codes of 1861 and 1872 was deleted and in that place the word 'information' was used in the Codes of 1882 and 1898 which word is now used in Sections 154, 155, 157 and 190(c) of the present Code of 1973 (Act 2 of 1974). An overall reading of all the Codes makes it clear that the condition which is sine qua non for recording a first information report is that there must be an information and that information must disclose a cognizable offence.

33. It is, therefore, manifestly clear that if any information disclosing a cognizable offence is laid before an officer in charge of a police station satisfying the requirements of Section 154(1) of the Code, the said police officer has no other option except to enter the substance thereof in the prescribed form, that is to say, to register a case on the basis of such information.

34. xxx xxx xxx

35. Section 157(1) requires an Officer in charge of a Police Station who 'from information received or otherwise' has reason to suspect the commission of an offence - that is a cognizable offence - which he is empowered to investigate under Section 156, to forthwith send a report to a Magistrate empowered to take cognizance of such offnce upon a police report and to 12 either proceed upon a police report and to either proceed in person or depute anyone of his subordinate officers not being below such rank as the State Government may by general or special order, prescribe in this behalf, to proceed to the spot, to investigate the facts and circumstances of the case and if necessary, to take measures for the discovery and arrest of the offender. This provision is qualified by a proviso which is in two parts (a) and (b). As per clause (a) the officer in charge of a police station need not proceed in person or depute a subordinate officer to make an investigation on the spot if the information as to the commission of any such offence is given against any person by name and the case is not of a serious nature. According to clause (b), if it appears to the Officer in charge of a Police Station that there is no sufficient ground for entering in an investigation, he shall not investigate the case. Sub-section (2) of Section 157 demands that in each of the cases mentioned in clauses

(a) and (b) of the proviso to sub-section (1) of Section 157, the Officer in charge of the Police Station must state in his report, required to be forwarded to the Magistrate his reasons for not fully complying with the requirements of sub-section (1) and when the police officer decides not to investigate the case for the reasons mentioned in clause (b) of the proviso, he in addition to his report to the Magistrate, must forthwith notify to the informant, if any, in such manner as may be prescribed by the State Government, the fact that he will not investigate the case or cause the case to be investigated. Section 156 (1) 13 which is to be read in conjunction with Section 157 (1) states that any Officer in charge of a Police Station may without an order of a Magistrate, investigate any cognizable case which a Court having jurisdiction over the local area within the limits of the concerned police station would have power to enquire into or try under provisions of Chapter XIII: Section 156(3) vests a discretionary power on a Magistrate powered under S.190 to order an investigation by a police officer as contemplated in Section 156 (1). It is pertinent to note that this provision does not empower a Magistrate to stop an investigation undertaken by the police. In this context, we may refer to an observation of this Court in State of Bihar Vs. J.A.C. Saldanha (1980) 1 SCC 554 at page 568: (AIR 1980 SC 326 at p.334) extending the power of the Magistrate under Section 156 (3) to direct further investigation after submission of a report by the investigation officer under Section 173 (2) of the Code. The said observation reads thus-

"The power of the Magistrate under Section 156 (3) to direct further investigation is clearly an independent power and does not stand in conflict with the power of the State Government as spelt out hereinbefore. The power conferred upon the Magistrate under Section 156 (3) can be exercised by the Magistrate even after submission of a report by the investigating officer which would mean that it would be open to the Magistrate not to accept the conclusion of the investigating officer 14 and direct further investigation. This provision does not in any way affect the power of the investigating officer to furnish investigate the case even after submission of the report as provided in Section 173 (8)."

6. The Hon'ble Supreme Court in the case of SAMAJ PARAVIRTANA SAMUDAYA (supra) at paragraph 17 of the judgment as observed thus:

"17. The machinery of criminal investigation is set into motion by the registration of a First Information Report (FIR), by the specified police officer of a jurisdictional police station or otherwise. The CBI, in terms of its manual has adopted a procedure of conducting limited pre-investigation inquiry as well. In both the cases, the registration of the FIR is essential. A police investigation may start with the registration of the FIR while in other cases (CBI, etc), an enquiry may lead to the registration of an FIR and thereafter regular investigation may begin in accordance with the provisions of the Cr.P.C. Section 154 of the Cr.P.C. places an obligation upon the authorities to register the FIR of the information received, relating to commission of a cognizable offence, whether such information is received rally or in writing by the officer in -charge of a police station. A police officer is authorised to investigate such cases without order of a Magistrate, though, in terms of 15 Section 156 (3) Cr.P.C. the Magistrate empowered under Section 190 may direct the registration of a case and order the police authorities to conduct investigation, in accordance with the provisions of the Cr.P.C. Such an order of the Magistrate under Section 156 (3) Cr.P.C. is in the nature of a pre-emptory reminder or intimation to police, to exercise their plenary power of investigation under that Section. This would result in a police report under Section 173, whereafter the Magistrate may or may not take cognizance of the offence and proceed under Chapter XVI Cr.P.C. The Magistrate has judicial discretion, upon receipt of a complaint to take cognizance directly under Section 200 Cr.P.C, or to adopt the above procedure. (Ref. Gopal Das Sindhi and others vs. State of Assam & Another (AIR 1961 SC 986); Mohd. Yusuf Vs. Smt. Afaq Jahan & another (AIR 2006 SC 705) and Mona Panwar Vs. High Court of Judicature of Allahabad Through its Registrar and others (2011 (3) SCC 496)."

7. Further, this Court in the case of L. SHANKARAMURTHY (supra) at paragraph 35 of the judgment has held thus:

"35. In the light of the aforesaid position of law laid down by the Apex Court in particular in the aforementioned cases, the entire proceeding leading to conducting the seizure panchanama even without registering the cases as required under Section 154 of the Cr.P.C. is illegal, contrary to law and is in violation of the mandatory provisions of the Cr.P.C. and the act on the 16 part of the Police Officer concerned is nothing but an act which could be termed as abuse of the process of law."

8. By referring to the judgments of the Hon'ble Supreme Court and also of this Court, in Criminal Petition No.11477 of 2011 disposed of on 26th March 2013 this Court at paragraph 9 of the order has held that any information in writing or oral has to be reduced to FIR and then only it permits the Police authority to investigate or to find out the credibility of the information. The police are not authorised to investigate on the pretext of credibility; or even for verifying the credibility, the FIR is a must and it shall follow in all other cases.

9. In the light of the above, without going further in examining the evidence and materials available on record, it is required to hold that the Court below has committed an error and the order passed convicting the appellant is an error and hence the order dated 2nd July 2009 in Special Case No.116 of 2002 is liable to be set aside accordingly it is set aside.

10. With regard to back-billing is concerned, it is the statutory duty of the respondent as also the petitioner to pay the 17 bill and with regard to calculation whether it is six months or eighteen months has to be recalculated if they are permitted by any provisions of law. Accordingly it is ordered.

In the result the appeal is allowed.

Sd/-

JUDGE lnn