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 8, Cited by 35]

Supreme Court of India

State Of Rajasthan vs Aruna Devi And Others on 8 November, 1994

Equivalent citations: 1995 SCC (1) 1, JT 1994 (7) 522, AIRONLINE 1994 SC 724

Author: B.L Hansaria

Bench: B.L Hansaria, Kuldip Singh

           PETITIONER:
STATE OF RAJASTHAN

	Vs.

RESPONDENT:
ARUNA DEVI AND OTHERS

DATE OF JUDGMENT08/11/1994

BENCH:
HANSARIA B.L. (J)
BENCH:
HANSARIA B.L. (J)
KULDIP SINGH (J)

CITATION:
 1995 SCC  (1)	 1	  JT 1994 (7)	522
 1994 SCALE  (4)823


ACT:



HEADNOTE:



JUDGMENT:

The Judgment of the Court was delivered by B.L. HANSARIA, J.- Special leave granted.

2.A complaint was filed in the Court of Munsif and Judicial Magistrate, First Class, Bilara, against the respondents under various sections of the Penal Code. The gravamen of the allegation was that the respondents had, in pursuance of a conspiracy, transferred some land on the strength of a special power of attorney bearing forged signature. The Magistrate, after perusal of the complaint, directed an investigation to be made as contemplated by Section 156(3) of the Code of Criminal Procedure, 1973 (the Code). A case + From the Judgment and Order dated 17-12-1990 of the Rajasthan High Court in S.B. Crl. Misc. P. No. 233 of 1988 2 was registered thereafter by police and a final report was submitted on 18-7-1981 stating that complaint was false. The report came to be accepted by the Magistrate on 23-9- 1981. It, however, so happened that the Superintendent of Police had independently ordered further investigation on 24-9-1981 and a challan came to be filed by police against the respondents, inter alia, under Sections 420 and 467 IPC. The Magistrate took cognizance on 25-6-1984. A challenge was made to this act of the Magistrate before Sessions Judge, Jodhpur, who dismissed the revision. On further approach to the High Court, the revision was allowed and the order of cognizance was set aside. The State has come in appeal under Article 136 of the Constitution.

3. A perusal of the impugned judgment of the High Court shows that it took the view that the Magistrate had no jurisdiction to take cognizance after the final report submitted by police had been once accepted. Shri Gupta, appearing for the appellant, contends that this view is erroneous in law inasmuch as Section 173(8) of the Code permits further investigation in respect of an offence after a report under sub-section (2) has been submitted. Sub- section (8) also visualises forwarding of another report to the Magistrate. Further investigation had thus legal sanction and if after such further investigation a report is submitted that an offence was committed, it would be open to the Magistrate to take cognizance of the same on his being satisfied in this regard.

4. Shri Francis for the respondents, however, contends that the order of the Magistrate taking cognizance pursuant to filing of further report amounted to entertaining second complaint which is not permissible in law. To substantiate the legal submission, we have been first referred to Pramatha Nath Taluqdar v. Saro Ranjan Sarkar1, in which a three-Judge Bench of this Court dealt with this aspect. A perusal of the judgment of the majority shows that it took the view that dismissal of a complaint under Section 203 of the Code is no bar to the entertainment of a second complaint on the same facts; but the same could be done only in exceptional circumstances some of which have been illustrated in the judgment. Further observation in this regard is that a fresh complaint can be entertained, inter alia, when fresh evidence comes forward. In the present case, this is precisely what had happened, as on further investigation being made, fresh materials came to light which led to the filing of further report stating that a case had been made out.

5. The case of Bindeshwari Prasad Singh v. Kali Singh2, which also has been referred by Shri Francis, has not really dealt with the point under consideration, as the legal question examined therein was whether a Magistrate possesses inherent powers to review or recall any order passed by him. Of course, the order recalled in that case was also one of dismissing of complaint under Section 203 on the ground of complainant being absent which showed that he had no interest in the matter.

1 1962 Supp (2) SCR 297 : AIR 1962 SC 876: (1962) 1 Cri LJ 770 2_ (1977) 1 SCC 57 : 1977 SCC (Cri) 33 3

6. The aforesaid being the position in law, we are of the view that the High Court erred in quashing the cognizance taken by the learned Magistrate. The appeal is, therefore, allowed by setting aside the impugned Judgment. It would, however, be open to the respondents, on the matter being further taken up by the Magistrate, to urge that no case against them has been made out, whereupon such order shall be passed by the Magistrate as deemed legal and just.