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]

Allahabad High Court

Sanjeet Lal vs The State Of U.P. And Another on 17 April, 2015

Author: Harsh Kumar

Bench: Harsh Kumar





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

AFR
 
Court No. - 55
 
Case :- CRIMINAL REVISION No. - 1070 of 2015
 
Revisionist :- Sanjeet Lal
 
Opposite Party :- The State Of U.P. And Another
 
Counsel for Revisionist :- Shubham Agarwal,S.P. Gupta
 
Counsel for Opposite Party :- Govt.Advocate,Prabhakar Awasthi
 

 
Hon'ble Harsh Kumar,J.
 

Heard Sri S.P. Gupta, learned Senior Advocate assisted by Sri Shubham Agarwal, learned counsel for the revisionist, Sri Prabhakar Awasthi, learned counsel for the opposite party no.2 and Sri Akhilesh Singh, learned Government Advocate assisted by Sri N.K. Verma, learned A.G.A. for the State.

The present revision has been filed against summoning order dated 16.12.2014 passed by Judicial Magistrate-II, Allahabad issuing summons to accused-persons including revisionist-accused under Sections 419, 420, 467, 468, 471 and 406 I.P.C. in Criminal Case No.1808 of 2014 arising out of Case Crime No.480 of 2014. The impugned order runs as follows:-

"आज आरोप पत्र प्राप्त होकर इंचार्ज महोदय के समक्ष पेश हुआ I केस डायरी व अन्य पुलिस प्रपत्रो का अवलोकन किया गया I प्रसंज्ञान में लिया गया I आदेश हुआ की दर्ज रजिस्टर हो I नक़ल तैयार करायी जाये I अभियुक्त को सम्मन जारी हो I पत्रावली दिनांक २५.०१.२०१५ को पेश हो I"

Learned counsel for the revisionist argued that the revisionist is not named in F.I.R. but charge-sheet has been submitted against him as well as other accused-persons upon which learned magistrate has taken cognizance of the offences and has issued summons without due application of mind; that the impugned order appears to have been written by the court staff and appears to have been signed by the magistrate without considering the material on record; that before taking cognizance of offence, the magistrate was required to examine the nature of allegations made in F.I.R. as well as the oral and documentary evidence collected by Investigating Officer and then to record its satisfaction that the material on record is sufficient for complainant to succeed in bringing the persons named in the complaint and charge-sheet to the court room; that the impugned order is laconic and perfunctory and has been passed without application of mind in mechanical manner; that no offence of breach of trust, fraud, cheating or forgery as contemplated under Sections 419, 420, 467, 468, 471, 476 I.P.C. is made out against the revisionist from the charge-sheet or material filed therewith; that the impugned order dated 16.12.2014 is wrong, illegal and does not fulfil the necessary conditions of Section 190 read with Section 204 Cr.P.C. and is liable to be set-aside.

In support of his arguments, learned counsel for the revisionist placed reliance on "Ankit Vs. State of U.P. and another", 2009(67) ACC 532, in which the cognizance order was passed upon printed proforma by filling the gaps, was held to have been passed in mechanical manner without application of mind and was quashed under inherent powers under Section 482 Cr.P.C.

He further relied on "GHCL Employees Stock Option Trust Vs. India Infoline Limited", (2013) 4 SCC 505 and "Sunil Bharti Mittal Vs. Central Bureau of Investigation", 2015 AIR SCW 642, in which cases the cognizance order was found to be wrong, incorrect and not sustainable. It was also contended that some of co-accused moved an application under Section 482 Cr.P.C. No.897 of 2015 for quashing the charge-sheet dated 12.12.2014, submitted in pursuance to the F.I.R. dated 18.9.2014 as well as summoning order dated 16.12.2014 by moving an application under Section 482 Cr.P.C. which has been dismissed by this Court vide order dated 20.3.2015 but dismissal of an application under Section 482 Cr.P.C. by some of the accused may not be bar to filing of revision under Section 397/401 Cr.P.C. On this point, he has placed reliance on "Vasudev Dani Vs. Purushottam Das Khandelwal and another", (2004) 13 SCC 506, where dismissal of application under Section 482 Cr.P.C. merely on the ground that another petition under Section 482 Cr.P.C. filed by co-accused against the same order had already been dismissed, was found wrong.

The learned counsel for the opposite party no.2, the first informant and learned Government Advocate disagreeing with the arguments advanced by learned counsel for the revisionist, submitted that it is wrong to say that impugned order of taking cognizance has been passed in mechanical manner without application of mind to the material submitted with the charge-sheet; that the order-sheet can be written by the Presiding Officer himself or on his dictation by his ministerial staff and merely for this reason the order may not be considered to have been passed in mechanical manner without application of mind; that the revisionist and other co-accused are in connivance with each other have committed breach of trust and have misappropriated the huge amount of over crores of rupees of the society out of the student fees fund against the rules of the registered society by way of forgery and by making forged papers; that the revisionist was never duly authorised for operating the accounts of registered society; that for the alleged meetings of society, the ex-officio members of society, the Commissioner and District Magistrate Allahabad were never intimated or invited; that authorisation of the revisionist for operating the accounts and withdrawal of huge amount by him from the concerned account of students fees is wrong and illegal; that the revisionist continued to operate the account without any legal authority and has operated the account on the basis of forged papers in connivance with co-accused in order to misappropriate the huge amount of crores; that the impugned order reflects that the order has been passed after perusal of case diary and other police papers; that there is no illegality, irregularity or incorrectness in the impugned order; that the law requires for taking of cognizance of the offence and not of the accused; that at the time of taking cognizance, the court has to consider only that there is prima-facie case and at that stage, it is not required to consider as to whether it will certainly result into conviction or not; that learned magistrate was not supposed to pass an elaborate order discussing the role of each accused; that the accused-persons have misappropriated the huge amounts in connivance with each other and are trying to obstruct the proceedings of trial by hook or crook; that in order to obstruct the proceedings of trial, certain accused-persons moved application under Section 482 Cr.P.C. for quashing the charge-sheet which has been dismissed vide order dated 20.3.2015 and now a further attempt has been made by moving this revision petition by another accused just after three days of dismissal of application u/s 482 Cr.P.C., on 23.3.2015; that the law relied by learned counsel for the revisionist is not applicable to the facts of the case; that the revision has been filed with wrong and baseless allegations and malafide intentions and is liable to be dismissed. Learned counsel for the first informant referred the various portions of the charge-sheet showing active role played by the revisionist in commission of offences for which cognizance has been taken.

Upon hearing learned counsel for the parties, perusal of record and before proceeding further, I find that as far as the dismissal of application under Section 482 Cr.P.C. No.897 of 2015 "Rt. Rev. P.P. Marandi and others Vs. State of U.P. and another" vide order dated 20.3.2015 (Annexure 15) is concerned, I do not find any force in the contention of learned counsel for the opposite party that above dismissal will bar the present revision. Whatever may be intentions of accused persons to obstruct the proceedings of trial, the scope of Section 482 Cr.P.C. and Section 397/401 Cr.P.C. is different and irrespective of the dismissal of application under Section 482 Cr.P.C. by some of the accused, the revision petition under Section 397/401 Cr.P.C. has to be disposed of upon its merits.

The relevant provisions of the Code of Criminal Procedure relating to taking of cognizance are being reproduced hereunder:-

"190. Cognizance of offences by Magistrates.--(1) Subject to the provisions of this Chapter, any Magistrate of the first class, and any Magistrate of the second class specially empowered in this behalf under Sub-Section (2), may take cognizance of any offence-
(a) upon receiving a complaint of facts which constitute such offence;
(b) upon a police report of such facts;
(c) upon information received from any person other than a police officer, or upon his own knowledge, that such offence has been committed.

203. Dismissal of complaint.-- If, after considering the statements on oath (if any) of the complainant and of the witnesses and the result of the inquiry or investigation (if any) under section 202, the Magistrate is of opinion that there is no sufficient ground for proceeding, he shall dismiss the complaint, and in every such case he shall briefly record his reasons for so doing.

204. Issue of process.-- (1) If in the opinion of a Magistrate taking cognizance of offence there is sufficient ground for proceeding, and the case appears to be-

(a) a summons- case, he shall issue his summons for the attendance of the accused, or
(b) a warrant- case, he may issue a warrant, or, if he thinks fit, a summons, for causing the accused to be brought or to appear at a certain time before such Magistrate or (if he has no jurisdiction himself) some other Magistrate having jurisdiction."

The word "cognizance" has repeatedly been used in different sections of the Code of Criminal Procedure, hereinafter referred to as "Cr.P.C.". However, this word has nowhere been defined in Cr.P.C.

The word "cognizance" has been defined in different judgments of the Apex Court. In the case of S. K. Sinha, Chief Enforcement Officer Vs. Videocon International Limited and others (2008)2 SCC page 492. The word cognizance has been narrated as follows:

"The expression "cognizance" has not been defined in Cr.P.C.. But the word (cognizance) is of definite import. It has no esoteric or mystic significance in criminal law. It merely means "become aware of" and when used with reference to a Court or a judge, it connotes "to take notice of judicially". It indicates the point when a Court or a Magistrate takes judicial notice of an offence with a view to initiating proceedings in respect of such offence said to have been committed by someone"

The Apex Court in the case of Bhushan Kumar and another Vs. State of NCT of Delhi and another 2012(5) SCC 424, has described the expression of cognizance as follows:

"The expression "cognizance" in Sections 190 and 204 Cr.P.C. is entirely a different thing from initiation of proceedings; rather it is the condition precedent to the initiation of proceedings by the Magistrate or the Judge. Cognizance is taken of cases and not of persons. Under Section 190 Cr.P.C, it is the application of judicial mind to the averments in the complaint that constitutes cognizance. At this stage, the Magistrate has to be satisfied whether there is sufficient ground for proceeding and not as to whether there is sufficient ground for conviction. Whether the evidence is adequate for supporting the conviction can be determined only at the trial and not at the stage of enquiry. If there is sufficient ground for proceeding then the Magistrate is empowered for issuance of process under Section 204 Cr.P.C."

In view of the mandate of the Apex Court discussed above, it is evident that the cognizance is taken by the court whereby it holds that sufficient grounds exist for initiation of criminal proceedings against the accused proposed to be summoned for trial. Further that the cognizance is taken in respect of a case and not in respect of the accused-persons in a case. The fact that the cognizance is taken by the Court is equivalent to the statement that all the conditions requisite for the initiation of proceedings are complete.

In the case of S. K. Sinha, Chief Enforcement Officer(Supra) quoted above, the Hon'ble the Apex Court in para 20 has defined as to how a cognizance is taken with the following observation:

"Taking Cognizance" does not involve any formal action of any kind. It occurs as soon as a Magistrate applies his mind to the suspected commission of an offence. Cognizance is taken prior to commencement of criminal proceedings. Taking of cognizance is thus a Sine qua non or condition precedent for holding a valid trial. Cognizance is taken of an offence and not of an offender. Whether or not a Magistrate has taken cognizance of an offence depends on the facts and circumstances of each case and no rule of universal application can be laid down as to when a Magistrate can be said to have taken "Cognizance".

It is settled principle of law that at the time of taking cognizance, the court is required to apply its mind and if he finds sufficient ground, it may take cognizance and issue process of summons. In Ankit Vs. State of U.P. and another (supra), the cognizance order was passed upon printed proforma filled by some employee of the court and so it was considered to have been passed without application of judicial mind and was quashed. Similarly, in the case of "M/s V.K. Traders Vs. State of U.P. and another", 2012(11) ADJ 651, upon filing of complaint under different provisions of Food Adulteration Act, 1954, the magistrate had passed following order:-

"आज यह चालानी रिपोर्ट थाने से प्राप्त हुई दर्ज रजिस्टर हो I अभियुक्त द्वारा सम्मन दिनांक ३०.१.२०१० नियत करके तलब करें I"

which was found to have been passed by using the rubber stamp and the court found that since it was a complaint case and no report was submitted from police station, hence the rubber stamp order was wrongly passed without application of mind and was quashed.

As far as the case law of GHCL EMPLOYEES STOCK OPTION TRUST VS. INDIA INFOLINE LIMITED (supra), relied by the learned counsel for the revisionist, in the case of GHCL Employees Stock Option Trust Vs. India Infoline Limited, a complaint case was filed against the company and no specific role was assigned to respondents no.2 to 7 who were made accused only because of being Managing Director, Secretary or other Directors of the company-accused respondent no.1. In above case, upon complaint without any specific role or allegations against the accused respondents no.2 to 7 they were summoned under Section 204 Cr.P.C. and the Delhi High Court quashed the summoning order under Section 482 Cr.P.C., which was upheld by the Apex Court.

Similarly, in the case of Sunil Bharti Mittal Vs. Central Bureau of Investigation (supra) upon investigation in the case registered against unknown officers of department of telecommunication as well as unknown private persons and company, charge-sheet was submitted against Mr. Shyamal Ghosh, M/s Bharti Cellular Ltd., M/s Hutchison Max Telecom (P) Ltd. and M/s Sterling Cellular Ltd., but the special judge taken cognizance and apart from charge-sheeted accused also issued process against Mr. Sunil Bharti Mittal, Mr. Asim Ghosh and Mr. Ravi Ruia, as they were Chairman-cum-Managing Director, Managing Director and Director of their respective companies ( though not charge-sheeted) and at the time of taking cognizance and they were also summoned under the principle of "alter ego".

In both the above cases, the accused persons were summoned by taking cognizance of offence on the basis of principles of vicarious liability and at the time of quashing orders Hon'ble the Apex Court held that principles of vicarious liability is not applicable to criminal cases and in absence of any provision laid down under the Statute, a Director of Company or an employee cannot be held to be vicariously liable for any offence committed by the company itself.

Unlike above cases, in the case specific role has been assigned to named and charge-sheeted persons and since the above two case law are based on different facts, they are not applicable to the facts of the case.

In view of the discussions made above and as per settled principles of law, at the time of taking cognizance of the offence the court is not required to give elaborate reasons describing the sufficient ground for taking cognizance of the offence.

In the present case, the impugned order has not been passed either on a printed proforma or by use of rubber stamp. A perusal of impugned order shows that cognizance order has been passed by court after perusal of case diary and police papers. Merely for the reason that it has been written by ministerial staff of the court upon instructions of court, it may not be considered to have been passed in mechanical manner. The possibility, if any, that upon trial one or the other of several accused may be held not guilty of one or the other offences, may not be sufficient to hold the impugned cognizance order as wrong or illegal, because the law requires taking of cognizance of the offence, not of the accused/offender.

In view of the discussions made above, I find that learned counsel for the revisionist has failed to show any illegality, irregularity, impropriety or incorrectness in the impugned order of taking cognizance and there is no sufficient ground for interfering with or setting it aside within the purview of Section 397/401 Cr.P.C. The revision is devoid of merits and is liable to be dismissed.

The revision is accordingly dismissed at the admission stage.

Order Date :- 17.4.2015 Kpy