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 31, Cited by 375]

Supreme Court of India

Ram Lal Narang Etc. Etc vs State Of Delhi (Admn.) on 10 January, 1979

Equivalent citations: 1979 AIR 1791, 1979 SCC (2) 322, AIR 1979 SUPREME COURT 1791

Author: O. Chinnappa Reddy

Bench: O. Chinnappa Reddy, N.L. Untwalia

           PETITIONER:
RAM LAL NARANG ETC. ETC.

	Vs.

RESPONDENT:
STATE OF DELHI (ADMN.)

DATE OF JUDGMENT10/01/1979

BENCH:
REDDY, O. CHINNAPPA (J)
BENCH:
REDDY, O. CHINNAPPA (J)
UNTWALIA, N.L.

CITATION:
 1979 AIR 1791		  1979 SCC  (2) 322


ACT:
     Criminal Procedure	 Code, 1973, Section 173-Whether the
Police	have   powers  to  further  investigate,  after	 the
magistrate has	taken cognizance  of the  offence-Scope	 and
ambit of Section 173 Cr. P.C.



HEADNOTE:
     A criminal	 case, arising	out of	F.I.R.	72  of	1967
against one  Sri Bali  Ram Sharma  and two  others  for	 the
offence of  the theft  of two  sandstone  pillars  of  great
antiquity, beauty  and value  from the Suraj Kund Temple, in
village Amin,  Dist. Karnal,  ended in	the acquittal of the
accused. During the pendency of this case, on an application
made by him one Narinder Nath Malik (N. N. Malik) an alleged
research scholar and a friend of H. L. Mehta, the then Chief
Judicial Magistrate  was given	the  custody  of  these	 two
sandstone pillars which had been recovered from the accused.
The pillars remained in the custody of N. N. Malik from 1-3-
1968 to 27-5-1968 and on the acquittal of the accused on 16-
7-1968, they  were handed  over to  the Lambardar of Village
Amin. Later,  it came  to light that the pillars returned by
Malik were  not the  original pillars  but fakes. Thereupon,
F.I.R. RC  2-71-CIA/SPE/CBI was	 registered at Delhi against
Malik and H. L. Mehta under Section 120 B read with Sections
406 and	 420 I.P.C.  After completing  the  investigation  a
charge sheet  No. RC  2 of  1971 was filed on 30-12-1972, in
the Court of Special Magistrate, Ambala against Malik and H.
L. Mehra  for the  aforesaid offences  noted in	 the  F.I.R.
Though an  order  was  passed  on  17-5-1976  directing	 the
framing	 of   charges,	no  charges  were  actually  framed.
However, on  16-5-77, on  an application dated 17-4-77 filed
by the	Public Prosecutor  under Section 494 of the Criminal
Procedure Code,	 1973, the  Special Magistrate permitted the
withdrawal of  the case	 and discharged	 the accused. During
the pendency  of the  case, the	 two  genuine  pillars	were
traced and  found in London in the ware house of Spink & Co.
It was	suspected that	Manohar Lal Narang and Ramlal Narang
had engaged  Balkishan Rawal  and Nathubai Rawal of Delhi to
make three  sets of  fakes  and	 had  exported	the  genuine
pillars to  London. This  resulted  in	the  registering  of
F.I.R. RC  4/76-CIU(A)/SPE by  the Superintendent of Police,
CIV (Antiquities  SPE/CBI, New	Delhi) against	Manohar	 Lal
Narang and  others for	alleged offences under Section 120B,
read with  Section 411	I.P.C. and  Section 25	(1)  of	 the
Antiquities and	 Art Treasures	Act,  1972.  An	 application
under s.  306 Cr.P.C.  filed by	 N. N.	Malik  on  26-6-1976
before the  Chief Metropolitan	Magistrate, New	 Delhi	with
reference to  this F.I.R.  RC 4/76, was accepted on 3-7-1976
and Malik  was granted	pardon, after confessional statement
was recorded. On 19-7-1976 a charge sheet was filed (RC 4 of
1976) before  the same	Court for  offences  under  Sections
120B, I.P.C.  read with	 Section 420, 411 and 406 I.P.C. and
Section 25  of the  Antiquities and  Art Treasures Act 1972.
The case  was transferred  to the  Court of Additional Chief
Metropolitan Magistrate.  On 20-7-1976 the Magistrate issued
process for  the appearance  of the  accused  including	 the
three Narang  brothers out  of whom  the appellant  in	Crl.
Appeal 373  of 1978  was already  under detention under MISA
and  COFEPOSA.	The  other  two	 who  were  in	London	were
extradited and brought
924
to India on 27-7-1977. An application filed by Ramlal Narang
in March  1977 immediately after his release from detention,
to  drop   the	proceedings   against  him,  to	 cancel	 the
extradition  warrants	against	 his  two  brothers  and  to
discharge all the accused on the ground of illegality of the
Delhi case in view of the fact that a case on the same facts
was already  pending in	 the Ambala Court failed. Thereafter
two applications filed by the three Narang brothers on 21-6-
1977 in	 the Delhi  High Court	under Section  482 Crl. P.C.
once again  challenging	 the  legality	of  the	 proceedings
arising out of charge sheet RC4 of 1974 were admitted on 22-
6-1977, but  dismissed on  10-1-1978. During the pendency of
these two  appeals Malik  died sometime	 during May 1977 and
Mehra was made a co-accused in the Delhi case on 1-8-1977 in
view of the withdrawal of the Ambala case on 16-5-1977.
     Dismissing the appeals by special leave, the Court,
^
     HELD: 1.  The police  have the statutory right and duty
to 'register'  every information  relating to the commission
of a  cognizable offence. The police also have the statutory
right and  duty to investigate the facts and circmstances of
the case  where the  commission of  a cognizable offence was
suspected and  to submit the report of such investigation to
the Magistrate having jurisdiction to take cognizance of the
offence upon  a police	report. These  statutory rights	 and
duties of  the police were not circumscribed by any power of
superintendence or  interference in  the Magistrate; nor was
any sanction  required from  a	Magistrate  to	empower	 the
police to investigate into a cognizable offence. [937 F-H]
     (a) The  scheme of	 the 1898 Code of Criminal Procedure
was that  the  First  Information  Report  was	followed  by
investigation, the  investigation led to the submission of a
report to  the Magistrate, the Magistrate took cognizance of
the offence on receipt of the police report and finally, the
Magistrate taking  cognizance issued process to the accused.
As such	 ordinarily the	 right and  duty of the police would
end with  the submission  of a	report under  Section 173(1)
Criminal Procedure  Code upon  receipt of which it was up to
the Magistrate	to take	 or not	 to take  cognizance of	 the
offence. [937 E-F, 938 F]
     (b) There was no provision in the 1898 Code prescribing
the procedure  to be followed by the police, where after the
submission  of	 a  report  under  Section  173(1)  Criminal
Procedure Code and after the Magistrate had taken cognizance
of the	offence, fresh	facts came  to light  which required
further	 investigation.	 Similarly,  there  was	 no  express
provision prohibiting  the police  from	 launching  upon  an
investigation into the fresh facts coming to light after the
submission of  the report  under Section 173(1) or after the
Magistrate had	taken cognizance  of the  offence. Therefore
further investigation was permissible and was not altogether
ruled out  merely because  cognizance of  the case  has been
taken by  the Court; defective investigation coming to light
during the  course of  a trial	could also  be	cured  by  a
further investigation,	if circumstances  permitted it. [938
F-H, 941 C-D]
	  King Emperor	v. Khwaja  Wazir  Ahmed,  71  Indian
     Appeals, PC 203: followed.
	  Diwakar Singh	 v. A.	Ramamurthy Naidu,  AIR	1919
     Madras 751. In re. Palaniswami Goundan, AIR 1946 Madras
     502; Mohd. Niwaj v. The Crown, 48 Crl. L.J. 744 Lahore;
     Prosecuting Inspector v. Minaketan
925
     Monato, AIR  1952 Orissa  350; Ramashankar	 v. State of
     U.P., AIR	1956 All.  525; In  re. State  of Kerala  v.
     State Prosecutor,	79 Crl.	 L.J. 1973  p. 1288 (Kerala)
     D.B.; approved.
	  H. N.	 Rishbud v.  State of  Delhi, [1955]  1	 SCR
     1150; Tara Singh v. State [1951] SCR 72; referred to.
     2. (a)  Neither Section 173 nor section 190 lead to the
conclusion  that   the	power	of  the	 police	 to  further
investigate  was   exhausted  by   the	 Magistrate   taking
cognizance  of	 the  offence.	 Practice,  convenience	 and
preponderance	 of	authority,    permitted	    repeated
investigations and discovery of fresh facts. Notwithstanding
that a Magistrate had taken cognizance of the offence upon a
police report  submitted under Section 173 of the 1898 Code,
the right  of the  police to  further  investigate  was	 not
exhausted and  the police could exercise such right as often
as necessary when fresh information came to light. Where the
police desired	to make	 a further investigation, the police
could express  their regard  and respect  for the  Court  by
seeking its formal permission to make further investigation.
[943 G-H, 944 A]
     (b) When  it comes	 to the	 notice of the investigating
agency that  a person already an accused of an offence has a
good alibi  or where  the involvement of persons who are not
already accused	 comes to  the notice  of the  investigating
agency, the  investigating  agency  cannot  keep  quiet	 and
refuse to  investigate the  fresh information.	It is  their
duty to	 investigate and  submit a  report to the Magistrate
upon the  innocence or involvement of the persons concerned.
In either  case, it is for the Magistrate to decide upon his
future course  of action  depending upon  the stage at which
the case  is before  him. If he has already taken cognizance
of the	offence, but  has not  proceeded with the enquiry or
trial, he may direct the issue of process to persons freshly
discovered to be involved and deal with all the accused in a
single enquiry	or trial.  If  the  case  of  which  he	 has
previously taken  cognizance has  already proceeded  to some
extent,	 he   may  take	 fresh	cognizance  of	the  offence
disclosed against  the newly  involved accused	and  proceed
with the  case as  a separate case. What action a Magistrate
is to  take in accordance with the provisions of the Code of
Criminal Procedure  in such situations is a matter best left
to the discretion of the Magistrate. A further investigation
by the	police cannot  be considered  as trenching  upon the
proceedings before the Court because whatever the police may
do, the final discretion in regard to further action is with
the Magistrate.	 That the  final word is with the Magistrate
is sufficient  safeguard against  any excessive use or abuse
of the	power of  the police  to make further investigation.
[942 F-H, 943 A-D]
     Ram Gopal Neotia v. State of West Bengal, AIR 1969 Cal.
316 Hanuman  and Anr.  v. Raj. AIR 1951 Rajasthan 131; State
v. Mehr Singh and Ors., ILR 1973 (3) P & H 561-[1974] 2 Cal.
LJ 970; over-ruled.
     (c) Where	the report  of the  second investigation  is
submitted to  a Magistrate other than the Magistrate who has
already taken  cognizance of the first case, it is up to the
prosecuting  agency   or  the	accused	 concerned  to	take
necessary action by moving the appropriate superior Court to
have the two cases tried together. The Magistrate themselves
may take action suo motu. [944 B]
926
     In the  instant case;  the prosecution did not act with
any oblique  motive or	out of	any malice  by submitting  a
charge sheet  to the Delhi Court and by withdrawing the case
in the	Ambala Court. In the charge sheet filed in the Delhi
Court, it was expressly mentioned that a case had been filed
in the	Delhi Court against Mehra and others and, therefore,
it was not necessary to prosecute Mehra in the Ambala Court.
The Court  granted its	permission for the withdrawal of the
case. [944 C-E]
     3. Where  the conspiracy  discovered later	 is found to
cover a	 much larger  canvas with  broader ramifications, it
cannot be  equated with the earlier conspiracy which covered
a smaller field of narrower dimentions. [936 B-C]
     In the present case, (a) the conspiracies which are the
subject matter	of the	two  cases  cannot  be	said  to  be
identical though  the conspiracy which is the subject matter
of the first case, may perhaps be said to have turned out to
be part of the conspiracy which is the subject matter of the
second	case.	When  investigation   commenced	  in   First
Information  Report   No.  RC4	 of  1976,  apart  from	 the
circumstance that  the property	 involved was  the same, the
link between  the conspiracy  to cheat and to misappropriate
and the conspiracy to dispose of the stolen property was not
known. [936 C-D]
     (b) A  comparison of  the two  First Information Report
coupled with  the several  facts and circumstances show that
the conspiracy	which was  the subject	matter of the second
case could  not be  said to be identical with the conspiracy
which  was  the	 subject  matter  of  the  first  case.	 The
conspirators were  different. Malik  and  Mehra	 alone	were
stated to  be the  conspirators in the first case, while the
three Narang  brothers were  alleged  to  be  the  principal
conspirators in	 the second  case. The	objects of  the	 two
conspiracies were different. The alleged object of the first
conspiracy was	to obtain possession of the pillars from the
Court by  cheating and	to misappropriate  them. The alleged
object of  the second  conspiracy was  the disposal  of	 the
stolen property	 by exporting  the pillars  to	London.	 The
offences alleged  in the  first case  were Section 120B read
with Section  420  and	406  Indian  Penal  Code  while	 the
offences alleged  in the  second case were S. 120B read with
S. 411	IPC and	 Section  25  of  the  Antiquities  and	 Art
Treasures Act, 1972. [935 D-F]
     (c) No  fault  could  be  found  with  the	 police	 for
registering a  first information  Report against  the Narang
brothers for  the offence of conspiracy to commit an offence
under section  411 Indian  Penal Code.	In the course of the
investigation into  this offence,  it  transpired  that	 the
Narang brothers were also parties to the original conspiracy
to obtain  possession of  the  pillars	from  the  Court  by
cheating Facts	came  to  light	 which	indicated  that	 the
conspiracy which  was the subject matter of the case pending
in the Ambala Court was but part of a larger conspiracy. The
fresh facts  which came	 to light  resulted in the filing of
the second charge sheet. [935 C-D]
     (d) Neither  at the  time when  the  First	 Information
Report pertaining  to the  Ambala Case was registered nor at
the time  when the  Charge sheet  was filed  in	 the  Ambala
Court, were  the Narang brothers known to be in the picture.
The investigating  agency was  not also	 aware of what Malik
and Mehra  had done with the pillars after they had obtained
possession of the pillars from the Court and substituted and
returned fake  pillars to  the Court.  The First Information
Report and  the charge-sheet  were concerned  primarily with
the
927
offences  of  conspiracy  to  cheat  and  to  misappropriate
committed  by	Malik  and   Mehra.  At	  that	stage,	 the
investigating agency was not aware of any conspiracy to send
the pillars out of the country. It was not known that Narang
brothers were  also parties  to	 the  conspiracy  to  obtain
possession of the pillars from the Court. It was much later,
that the pillars surfaced in London were discovered to be in
the constructive  possession of	 Narang brothers. Even then,
the precise  connection between	 Malik and  Mehra on the one
side and  Narang brothers  on the  other was  not known. All
that was  known was  that  the	pillars	 which	were  stolen
property within	 the definition of the expression in Section
410 Indian  Penal Code were found to be in the possession of
Narang brothers	 in London.  On the discovery of the genuine
pillars	 in  the  possession  of  Narang  brothers,  without
anything further  to connect  Narang brothers with Malik and
Mehra, the police had no option but to register a case under
Section 411  Indian Penal Code against Narang brothers. That
was what was done. [934 F-H, 935 A-B]
Observation:
	  In  the  interests  of  the  independence  of	 the
	  magistracy and  the judiciary, in the interests of
	  the  purity  of  the	administration	of  criminal
	  justice and  in the interests of the comity of the
	  various agencies  and institutions  entrusted with
	  different stages  of such administration, it would
	  ordinarily be	 desirable that	 the  police  should
	  inform the  Court and	 seek formal  permission  to
	  make further	investigation when  fresh facts come
	  to light. [943 E]



JUDGMENT:

CRIMINAL APPELLATE JURISDICTION: Criminal Appeal Nos. 373-374 of 1978.

Appeals by Special Leave from the Judgment and Orders dated 10-1-1978 and 14-9-1978 of the Delhi High Court in Criminal Misc. (M) No. 323 and 322/77 and Criminal Misc. Nos. 1083, 1149 of 1978 in Special Misc. (M) No. 322/77.

Ram Jethmalani (In Crl. A.373), A. K. Sen (In Crl. A.374) and Harjinder Singh for the Appellants.

U. R. Lalit and R. N. Sachthey for the Respondent. The Judgment of the Court was delivered by CHINNAPPA REDDY, J.-On the intervening night of 31st March 1967 and Ist April 1967, two sandstone pillars of great antiquity, beauty and value were stolen from Suraj Kund temple, in Village Amin (District Karnal, Haryana). They were of the Sunga period (2nd Century B.C.) and their present estimated value in the International Art Treasures' Market is said to be around five hundred thousand American dollars. A first information report (F.I.R. No. 72 of 1967) was registered by the Police of Butana, District Karnal. The pillars were recovered on 2nd May 1967. On completion of investigation a charge-sheet was filed on 3rd October 1967 in the Court of the Ilaqa Magistrate at Karnal, against one Bali Ram Sharma and two others. 3-119 SCI/79 928 The case ended in their acquittal on 16th July 1968. During the pendency of the case one Narinder Nath Malik (N. N. Malik) filed an application before the Magistrate alleging that he was a research scholar and requesting that he might be given custody of the two pillars to enable him to make a detailed study. At the instance of H. L. Mehra, the then Chief Judicial Magistrate, Karnal and a friend of N. N. Malik, the learned Ilaqa Magistrate gave custody of the two pillars to N. N. Malik on his executing a personal bond in a sum of Rs. 20,000/-. The order was written by H. L. Mehra himself and signed by the Ilaqa Magistrate. The pillars remained in the custody of N. N. Malik from Ist March 1968 to 27th May 1968, when N. N. Malik purported to return them to the Court of the Ilaqa Magistrate, Karnal. After the acquittal of Bali Ram Sharma and others, the pillars were handed over to the Lambardar of village Amin. Later, it came to light that the pillars returned by N. N. Malik were not the original pillars but fakes. Thereupon, First Information Report No. RC.2/71-CIA/SPE/CBI was registered at Delhi against N. N. Malik and H. L. Mehra under Section 120-B read with Sections 406 and 420 Indian Penal Code. After completing the investigation the C.B.I. filed a charge-sheet No. R.C. 2 of 1971 in the Court of Special Magistrate, Ambala, against N. N. Malik and H. L. Mehra for alleged offences under Section 120-B read with Sections 406 and 420 Indian Penal Code. The charge-sheet was filed on 30th December, 1972. On 17th May, 1976, the learned Special Magistrate, Ambala, passed an order directing the framing of charges against N. N. Malik and H. L. Mehra. But, no charges were actually framed as the accused were not present in the Court. On 17th April, 1977, the Public Prosecutor filed an application under Section 494 Criminal Procedure Code for permission to withdraw the case against Malik and Mehra. The learned Special Magistrate, Ambala, by his order dated 16th May 1977, permitted the withdrawal of the case and discharged the accused.

Between May 1976 and May 1977 several other things happened and the Narang brothers, the appellants in the two appeals, made their appearance on the scene. It may be mentioned here, that of the three Narang brothers, Om Prakash alias Omi Narang had been living in London since 1970, Manohar Lal alias Manu Narang had been similarly living in London since July 1974 and Ram Lal Narang alone had been living in India. Ram Lal Narang was detained first under the MISA from September 1974 till he was released under orders of the High Court, and later, under the COFEPOSA from 1st July 1975 till after the revocation of the internal Emergency in March 1977.

929

The two genuine pillars which had been removed from Suraj Kund temple were traced and found in London in the warehouse of Messrs Spink & Co. It was suspected that Manoharlal Narang and Ramlal Narang had engaged Balkishan Rawal and Nathubhai Rawal of Delhi to make three sets of fakes and had exported the genuine pillars to London. A First Information Report (R.C. 4/76-CIU(A)/SPE) was registered by the Superintendent of Police, CIU (Antiquities, SPE/CBI, New Delhi) against Manohar Lal Narang and others, for alleged offences under Section 120-B Indian Penal Code read with Section 411 Indian Penal Code and Section 25(1) of the Antiquities and Art Treasures Act, 1972, On 26th June, 1976, N. N. Malik made and application before the Chief Metropolitan Magistrate, Delhi, in case R.C. No. 4/76- CIU(A)/SPE, New Delhi, purporting to be under Section 306 of the Code of Criminal Procedure, 1973, praying that he might be granted pardon. The application mentioned Sections 411, 406 and 420 Indian Penal Code read with Section 120-B and Section 25(1) of the Antiquities and Art Treasures Act, 1972, as the offences involved. The application was supported by the reply filed by the Superintendent of Police, C.B.I. On 3rd July 1976, the Chief Metropolitan Magistrate, Delhi, granted pardon to N. N. Malik. Before the grant of pardon the confessional statement of N. N. Malik was got recorded by the Metropolitan Magistrate, Delhi. Thereafter, on 19th July 1976, a charge-sheet (R.C. 4/1976) was filed in the Court of Chief Judicial Magistrate, Delhi, for offences under Section 120-B Indian Penal Code read with Sections 420, 411 and 406 Indian Penal Code and Section 25 of the Antiquities and Art Treasures Act, 1972. The case was transferred to the Court of the Additional Chief Metropolitan Magistrate. On 20th July 1976, the Additional Metropolitan Magistrate issued process for the appearance of the three Narang brothers. The learned Magistrate also issued warrants for the extradition of Omi Narang and Manu Narang who were in London. Extradition proceedings were initiated in Britain at the instance of the Government of India. The Metropolitan Magistrate, Bow Street, London ordered the detention of Omi Narang and Manu Narang pending the issue of warrants by the Secretary of State under Section 5 of the Fugitive Offenders Act. A petition for the issue of Writ of Habeas Corpus Ad Subjiciendum was filed in the High Court of Justice, Queen's Bench Division, London. The Divisional Court directed the release of Omi Narang and Manu Narang. The Government of India filed an appeal to the House of Lords and on 24th March, 1977, the appeal was allowed. Omi Narang and Manu Narang were finally extradited and brought to India on 27th July, 1977.

930

Meanwhile internal emergency was lifted in India in March 1977 and Ram Lal Narang was released. Almost immediately he filed a petition before the Additional Metropolitan Magistrate to drop the proceedings against him, to cancel the extradition warrants and to discharge the accused. The contention was that the entire investigation in First Information Report No. R.C. 4/76 was illegal as a case on the same facts was already pending before the Ambala Court and that the Delhi Court acted without jurisdiction in taking cognizance of the case pursuant to a report of police based upon such illegal investigation. The learned Magistrate held that he was not competent to sit in judgment, as it were, over the order of his predecessor taking cognizance of the case. He, however, found that the conspiracy which was the subject matter of the case before the Court at Ambala and the conspiracy which was the subject matter of the case before himself were one and the same, but, he held that the question as to which Court should proceed with the case, was not for him to decide; it was a matter for the High Court to decide under Section 186 Criminal Procedure Code. The learned Magistrate also noticed an application filed before him, after the conclusion of arguments, informing him that the case in the Court at Ambala against Malik and Mehra had since been withdrawn on 16th May 1977.

On 21st June 1977, two applications were filed in the Delhi High Court under Section 482 Criminal Procedure Code, one by Ramlal Narang and the other on behalf of Omi Narang and Manu Narang who were still in England awaiting extradition. The applicants sought quashing of the orders of the learned Metropolitan Magistrate issuing process to them and warrants for the extradition of Omi Narang and Manu Narang. It was also sought to be declared that the entire investigation in R.C. 4 of 1976 was illegal and the orders of the Chief Metropolitan Magistrate and the Additional Metropolitan Magistrate taking cognizance of R.C. 4 of 1976 were illegal. The grant of pardon to N. N. Malik was questioned. It was also prayed that the proceedings before the Metropolitan Magistrate might be quashed. The petitions were admitted by the Delhi High Court on 22nd June, 1977, but ultimately dismissed on 10th January 1978, by a common judgment. Ramlal Narang having obtained special leave from this Court has filed Criminal Appeal No. 373 of 1978 and Omi and Manu Narang have preferred Criminal Appeal No. 374 of 1978. We may mention here that on 1st August, 1977, a supplemental charge-sheet was filed making Mehra an accused in the Delhi case, the case in the Ambala Court having been withdrawn on 16th May, 1977, as mentioned earlier. Malik, we may add, died sometime during August, 1977.

931

We are given to understand that Mehra also was subsequently granted pardon.

Shri Harjinder Singh, learned Counsel for the appellant in Criminal Appeal No. 373 of 1978 and Shri Ashok Sen, learned Counsel for the appellants in Criminal Appeal No. 374 of 1978 argued that the conspiracy and the overt acts which were the subject matter of the two First Information Reports and the two charge-sheets were the same and, therefore, there was an implied bar to the power of the Police to investigate into First Information Report No. R.C. 4 of 1976 and the power of the Court at Delhi to take cognizance of the case upon the report of such information. It was submitted that the mere circumstance that some more persons were mentioned as involved or the mere circumstance that the property was said to have been recovered later would not affect the legal position. It was submitted that gist of the conspiracy in both the cases was to obtain possession of the pillars. The offence of conspiracy relating to the obtaining of the pillars having been investigated and a charge-sheet having been filed in the Ambala Court, the Police had no authority in law to start a fresh investigation under the Criminal Procedure Code by registering another First Information Report and to submit a charge-sheet in the Delhi Court for the very same offence. That was an unwarranted interference by the Police with the proceedings pending in the Court. The whole of the investigation subsequent to the filing of the charge-sheet in the Ambala Court was without jurisdiction and no material or fact gathered during the course of such illegal investigation could be used to found further proceedings. The Delhi Court was, therefore, in error in taking cognizance of offences which had already been investigated and which were the subject matter of proceedings in another Court. It was also argued that the subsequent withdrawal of the case from the Ambala Court did not and could not confer jurisdiction on the Delhi Court. The withdrawal itself was an abuse of the process of the Court.

Shri Lalit, learned Counsel for the respondents urged that the conspiracy which was the subject matter of the charge-sheet filed in the Delhi Court was not the same as the conspiracy which was the subject matter of the charge- sheet filed in the Ambala Court. The circumstance that some of the conspirators were common and part of the case was the same did not make the two conspiracies identical with each other. There was, therefore, no question of any bar against the Delhi Court from taking cognizance of the case based upon the wider conspiracy merely because the Ambala Court had taken cognizance of the case based upon the narrower conspiracy. Shri Lalit also urged that the statutory right of the Police to investigate into cognizable 932 offences was not fettered and did not end with the submission of a charge-sheet to the Court. He submitted that the Police had the right and indeed, the duty, to investigate into fresh facts coming to light and to appraise the Court of the same.

The basic submission on behalf of the appellants was that the two conspiracies alleged in the two cases were but one. The sequitur was that the investigation into and the taking of cognizance of the second case were without jurisdiction.

We will first examine the question whether the conspiracy which was investigated by the Police and which investigation led to the filing of the charge-sheet in the Ambala case can be said to be the same as the conspiracy which was later investigated and which led to the filing of the charge-sheet in the Delhi Court. For this purpose, it is necessary to compare the First Information Report and the charge-sheet in the two cases.

The First Information Report relating to the case in the Ambala Court was registered against "N. N. Malik and others" for alleged offences under "Section 120-B Indian Penal Code read with Section 420 and Section 406 Indian Penal Code." It was stated therein that N. N. Malik applied to the Court of the Judicial Magistrate 1st Class, Karnal and obtained possession of the two stone pillars and dishonestly substituted two fake pillars in their place and returned them to the Court. The charge-sheet which was filed on 30th December, 1972 mentioned N. N. Malik and H. L. Mehra as the two accused in the case and recited that N. N. Malik was introduced by Mehra to the Magistrate as an eminent archaeologist and that he obtained possession of the pillars on the pretext that he wanted to make some research. The actual order granting custody of the pillars to Malik was written by Mehra but signed by the Magistrate R. K. Sen. It was further recited that sometime after the pillars were returned by Malik to the Court it was discovered that the pillars so returned were fakes and that N. N. Malik was not an archaeologist. It was finally said that Malik and Mehra had "thus dishonestly made misrepresentation of fact and got the delivery of the two statues which were subsequently substituted by them" and they had "thus committed the offence under Section 120-B read with Section 420 Indian Penal Code and Section 406 Indian Penal Code." It is, therefore, seen from the allegations in the charge-sheet filed in the Ambala Court that the conspirators involved in the conspiracy which was its subject matter were two, namely, Malik and Mehra, that the object of the conspiracy was to dishonestly obtain possession of the pillars by making false representation to the Magistrate and to substitute the pillars by fakes after 933 obtaining possession of the same and that the offences committed were under Section 120-B read with Section 420 and 406 Indian Penal Code.

The First Information Report in the Delhi case was registered on 13th May, 1976, and the offences mentioned were Section 120-B Indian Penal Code read with Section 411 Indian Penal Code and Section 25(1) of the Antiquities and Art Treasures Act, 1972. The accused mentioned in the report were Manu Narang and Ramlal Narang. After reciting that the pillars had been taken from the Court by N. N. Malik and had been substituted by fake pillars, the First Information Report went on to recite that the genuine pillars, which were stolen from Suraj Kund temple as mentioned above were found to be in the possession and control of Manohar Lal alias Manu Narang in London. It was further recited that Manu Narang was negotiating the sale of the pillars through some London brokers and the price expected to be fetched was approximately five hundred American dollars. It was recited further that Manu Narang and his brother Ramlal Narang had commissioned two well known sculptors of Delhi to make three sets of fake pillars. The two brothers and others, acting in conspiracy, had dishonestly received and exported the two stone pillars. The charge-sheet which followed the investigation was filed on 19th July 1976 in the Delhi Court. The charge-sheet mentioned the three Narang brothers, Ramlal Narang, Manoharlal Narang and Om Parkash Narang, as the three accused persons sent up for trial and H. L. Mehra as a person not sent up for trial as he was already facing trial before the Special Magistrate, Ambala. The charge- sheet recited, among other facts, that the Narang brothers had come to know in or about the month of February 1978 about the invaluable nature of the pillars and devised a stratagem to get the custody of the pillars. They discussed their stratagem with their family friend N. N. Malik, informing him that the pillars were worth a fortune. Ramlal Narang and Malik met Mehra and it was decided that Malik should file an application for temporary custody of the pillars and that Mehra should wield his influence over the Magistrate to help N. N. Malik to get such temporary custody. That was done. Temporary custody of the pillars was obtained and they were removed to Delhi in a truck at the instance of the Narang brothers to a place in Defence Colony, New Delhi. Replicas of the pillars were made by Balkrishan Rawal and Natwarlal, two eminent sculptors of Delhi under the supervision of Ramlal Narang and Omi Narang. Manu Narang also used to visit Delhi and check the progress made. The original pillars were transported to Bombay by Manu Narang and smuggled out of the country.

934

Fake pillars were substituted and returned by N. N. Malik to the Court. Later on, suspicion was created by the discovery of two fake pillars which were also attempted to be smuggled out of the country. The two pillars returned by N. N. Malik were then got examined by experts and were found to be fakes. Malik was presented by the Narang brothers with a Fiat car, a revolving brass bed and a sum of Rs. 70,000/-. They also paid for two pleasure trips made by Malik and his wife to Bombay. It was recited in the charge-sheet that the facts disclosed "the commission of offences under Section 406 (criminal breach of trust), Section 411 (receiving and retaining stolen property), Section 420 (cheating) Indian Penal Code and Section 25(1) of the Antiquities and Art Treasures Act, 1972, all read with Section 120-B Indian Penal Code, in pursuance of criminal conspiracy to which Manoharlal Narang, Ramlal Narang and Om Prakash Narang, H. L. Mehra and N. N. Malik (already granted pardon) were parties." It was further recited "Manoharlal Narang, Ramlal Narang and Omi Narang also abetted the commission of offences under Section 420 and Section 406 Indian Penal Code by N. N. Malik approver and these three accused were, therefore, liable for prosecution under Section 406 and Section 420 Indian Penal Code read with Section 109 Indian Penal Code and they had also committed other offences under Section 411 Indian Penal Code." It was further mentioned in the charge-sheet that Manoharlal Narang and Omi Narang were in London and that proceedings for their extradition were under way. It was also mentioned that H. L. Mehra was facing trial before the Special Magistrate, Ambala, for the offences committed by him and, therefore, he was nor being sent up for trial in this case.

It is obvious that neither at the time when the First Information Report pertaining to the Ambala case was registered nor at the time when the charge-sheet was filed in the Ambala Court, were the Narang brothers known to be in the picture. The investigating agency was not also aware of what Malik and Mehra had done with the pillars after they had obtained possession of the pillars from the Court and substituted and returned fake pillars to the Court. The First Information Report and the charge-sheet were concerned primarily with the offences of conspiracy to cheat and to misappropriate committed by Malik and Mehra. At that stage, the investigating agency was not aware of any conspiracy to send the pillars out of the country. It was not known that the Narang brothers were also parties to the conspiracy to obtain possession of the pillars from the Court. It was much later that the pillars surfaced in London and were discovered to be in the constructive possession of Narang brothers. Even then, the precise connection between Malik and Mehra on the one side and 935 Narang brothers on the other was not known. All that was known was that the pillars which were stolen property within the definition of the expression in Section 410 Indian Penal Code were found to be in the possession of Narang brothers in London. On the discovery of the genuine pillars in the possession of Narang brothers, without anything further to connect Narang brothers with Malik and Mehra, the police had no option but to register a case under Section 411 Indian Penal Code against Narang brothers. That was what was done. No fault could, therefore, be found with the police for registering a First Information Report against the Narang brothers for the offence of conspiracy to commit an offence under Section 411 Indian Penal Code. In the course of the investigation into this offence, it transpired that the Narang brothers were also parties to the original conspiracy to obtain possession of the pillars from the Court by cheating. Facts came to light which indicated that the conspiracy, which was the subject matter of the case pending in the Ambala Court was but part of a larger conspiracy. The fresh facts which came to light resulted in the filing of the second charge-sheet. The several facts and circumstances mentioned by us earlier and a comparison of the two First Information Reports and the two charge-sheets show that the conspiracy which was the subject matter of the second case could not be said to be identical with the conspiracy which was the subject matter of the first case. The conspirators were different. Malik and Mehra alone were stated to be the conspirators in the first case, while the three Narang brothers were alleged to be the principal conspirators in the second case. The objects of the two conspiracies were different. The alleged object of the first conspiracy was to obtain possession of the pillars from the Court by cheating and to misappropriate them. The alleged object of the second conspiracy was the disposal of the stolen property by exporting the pillars to London. The offences alleged in the first case was Section 120-B read with Section 420 and Section 406 Indian Penal Code, while the offences alleged in the second case were Section 120-B read with Section 411 Indian Penal Code and Section 25 of the Antiquities and Art Treasures Act, 1972. It is true that the Antiquities and Art Treasures Act had not yet come into force on the date when the First Information Report was registered. It is also true that Omi Narang and Manu Narang were not extradited for the offence under the Antiquities and Art Treasures Act and, therefore, they could not be tried for that offence in India. But the question whether any of the accused may be tried for a contravention of the Antiquities and Art Treasures Act or under the corresponding provision of the earlier Act is really irrelevant in deciding whether the two 936 conspiracies are one and the same. The trite argument that a Court takes cognizance of offences and not offenders was also advanced. This argument is again of no relevance in determining the question whether the two conspiracies which were taken cognizance of by the Ambala and the Delhi Courts were the same in substance. The question is not whether the nature and character of the conspiracy has changed by the mere inclusion of a few more conspirators as accused or by the addition of one more among the objects of the conspiracy. The question is whether the two conspiracies are in substance and truth the same. Where the conspiracy discovered later is found to cover a much larger canvas with broader ramifications, it cannot be equated with the earlier conspiracy which covered a smaller field of narrower dimensions. We are clear, in the present case, that the conspiracies which are the subject matter of the two cases cannot be said to be identical though the conspiracy which is the subject matter of the first case may, perhaps, be said to have turned out to be part of the conspiracy which is the subject matter of the second case. As we mentioned earlier, when investigation commenced in First Information Report No. R.C. 4 of 1976, apart from the circumstance that the property involved was the same; the link between the conspiracy to cheat and to misappropriate and the conspiracy to dispose of the stolen property was not known.

The further connected questions arising for consideration are, what was the duty of the police on discovering that the conspiracy, which was the subject matter of the earlier case, was part of a larger conspiracy, whether the police acted without jurisdiction in investigating or in continuing to investigate into the case and whether the Delhi Court acted illegally in taking cognizance of the case ?

In order to answer these questions, it is necessary to refer to the relevant provisions of the Criminal Procedure Code. Counsel on both sides argued the questions on the basis that the Old Criminal Procedure Code governed the situation. We proceed on that assumption without deciding whether the trial in the Delhi Court will be governed by the old Code or the new one.

Under the Criminal Procedure Code, 1898, whenever an officer in charge of the Police Station received information relating to the commission of a cognizable offence, he was required to enter the substance thereof in a book kept by him, for that purpose, in the prescribed form (Section 154 Criminal Procdure Code). Section 156 Criminal Procedure Code invested the Police with the power to investigate into 937 cognizable offences without the order of a Court. If, from the information received or otherwise, the officer in charge of a Police Station suspected the commission of a cognizable offence, he was required to send forthwith a report of the same to a Magistrate empowered to take cognizance of such offence upon a police report and than to proceed in person or depute one of his subordinate officers to proceed to the spot, to investigate the facts and circumstances of the case and to take measures for the discovery and arrest of the offender (Section 157 Criminal Procedure Code). He was required to complete the investigation without unnecessary delay, and, as soon as it was completed, to forward to a Magistrate empowered to take cognizance of the offence upon a police report, a report in the prescribed form, setting forth the names of the parties, the nature of the information and the names of the persons who appeared to be acquainted with the circumstances of the case (Section 173(1) Criminal Procedure Code). He was also required to state whether the accused had been forwarded in custody or had been released on bail. Upon receipt of the report submitted under Section 173(1) Criminal Procedure Code by the officer incharge of the Police Station, the Magistrate empowered to take cognizance of an offence upon a police report might take cognizance of the offence (Section 190(1)

(b) Criminal Procedure Code). Thereafter, if, in the opinion of the Magistrate taking cognizance of the offence, there was sufficient ground for proceeding, the Magistrate was required to issue the necessary process to secure the attendance of the accused (Section 204 Criminal Procedure Code). The scheme of the Code thus was that the First Information Report was followed by investigation, the investigation led to the submission of a report to the Magistrate, the Magistrate took cognizance of the offence on receipt of the police report and, finally, the Magistrate taking cognizance issued process to the accused.

The police thus had the statutory right and duty to 'register' every information relating to the commission of a cognizable offence. The police also had the statutory right and duty to investigate the facts and circumstances of the case where the commission of a cognizable offence was suspected and to submit the report of such investigation to the Magistrate having jurisdiction to take cognizance of the offence upon a police report. These statutory rights and duties of the police were not circumscribed by any power of superintendence or interference in the Magistrate; nor was any sanction required from a Magistrate to empower the Police to investigate into a cognizable offence. This position in law was well established. In King Emperor 938 v. Khwaja Nazir Ahmed(1), the Privy Council observed as follows:

"Just as it is essential that every one accused of a crime should have free access to a Court of justice, so that he may be duly acquitted if found not guilty of the offence with which he is charged, so it is of the utmost importance that the judiciary should not interfere with the police in matters which are within their province and into which the law imposes on them the duty of inquiry. In India, as has been shown, there is a statutory right on the part of the police to investigate the circumstances of an alleged cognizable crime without requiring any authority from the judicial authorities, and it would, as their Lordships think, be an unfortunate result if it should be held possible to interfere with those statutory rules by an exercise of the inherent jurisdiction of the Court. 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 Courts, 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 function begin when a charge is preferred before it and not until then....... In the present case, the police have under Sections 154 and 156 of the Criminal Procedure Code, a statutory right to investigate a cognizable offence without requiring the sanction of the Court..........
Ordinarily, the right and duty of the police would end with the submission of a report under Section 173(1) Criminal Procedure Code upon receipt of which it was up to the Magistrate to take or not to take cognizance of the offence. There was no provision in the 1898 Code prescribing the procedure to be followed by the police, where, after the submission of a report under Section 173(1) Criminal Procedure Code and after the Magistrate had taken cognizance of the offence, fresh facts came to light which required further investigation. There was, of course, no express provision prohibiting the police from launching upon an investigation into the fresh facts coming to light after the submission of the report under Section 173(1) or after the Magistrate had taken cognizance of the offence. As we shall presently point out, it was generally, thought by many High 939 Courts, though doubted by a few, that the police were not barred from further investigation by the circumstance that a report under Section 173(1) had already been submitted and a Magistrate had already taken cognizance of the offence. The Law Commission in its 41st report recognized the position and recommended that the right of the police to make further investigation should be statutorily affirmed. The Law Commission said :
"14.23. A report under Section 173 is normally the end of the investigation. Sometimes, however, the police officer after submitting, the report under Section 173 comes upon evidence bearing on the guilt or innocence of the accused. We should have thought that the police officer can collect that evidence and send it to the Magistrate concerned. It appears, however, that Courts have sometimes taken the narrow view that once a final report under Section 173 has been sent, the police cannot touch the case again and cannot re- open the investigation. This view places a hindrance in the way of the investigating agency, which can be very unfair to the prosecution and, for that matter, even to the accused. It should be made clear in Section 173 that the competent police officer can examine such evidence and send a report to the Magistrate. Copies concerning the fresh material must of course be furnished to the accused".

Accordingly, in the Criminal Procedure Code, 1973, a new provision, Section 173(8), was introduced and it says:

"Nothing in this section shall be deemed to preclude further investigation in respect of an offence after a report under sub-section (2) has been forwarded to the Magistrate and, where upon such investigation, the officer in charge of the police Station obtains further evidence, oral or documentary, he shall forward to the Magistrate a further report or reports regarding such evidence in the form prescribed, and the provisions of sub-sections (2) to (6) shall, as far as may be, apply in relation to such report or reports as they apply in relation to a report forwarded under sub section (2)".

The right of the police to make repeated investigations under the old Code was recognised by the Madras High Court as early as in 1919 in Divakar Singh v. A. Ramamurthi Naidu (1), where Phillips and Krishnan, JJ., observed as follows:

940
"Another contention is put forward that when a report of investigation has been sent in under Section 173, Criminal P.C., the police has no further powers of investigation, but this argument may be briefly met by the remark that the number of investigations into a crime is not limited by law and that when one has been completed another may be begun on further information received".

In re. Palaniswami Goundan(1) the Madras High Court held that notwithstanding the filing of a final charge- sheet, a police officer could still investigate and lay further charge-sheets if he got information and that there was no finality either to the investigation or to the laying of charge-sheets. In Md. Niwaz v. The Crown(2) a Bench of the Lahore High Court consisting of Din Mohammad and Cornelius JJ., cited with approval the decision of the Division Bench of the Madras High Court in Divakar Singh v. A. Ramamurthi Naidu(3) already referred to by us. In Prosecuting Inspector v. Minaketan Mahato(4), the High Court of Orissa held that the police had the right to reopen investigation even after the submission of the charge-sheet under Section 173 Criminal Procedure Code if fresh facts came to light. In Rama Shanker v. State of U.P.(5) a Division Bench of Allahabad High Court took the view that the submission of a charge-sheet not being a judicial act, the submission of a fresh charge-sheet after submission of a report under Section 173 Criminal Procedure Code was not illegal. In re. State of Kerala v. State Prosecutor(6) a Division Bench of the Kerala High Court thought it was well settled law that the police had the right to reopen the investigation even after the submission of a charge-sheet under Section 173 Criminal Procedure Code and that there was no bar for further investigation or for filing of supplementary report.

In H. N. Rishbud v. The State of Delhi(7),this Court contemplated the possibility of further investigation even after a Court had taken cognizance of the case. While noticing that a police report resulting from an investigation was provided in Section 190 Criminal Procedure Code as the material on which cognizance was taken, it was pointed out that it could not be maintained that a valid and legal police report was the foundation of the jurisdiction of the Court to take cognizance.

941

It was held that where cognizance of the case had, in fact, been taken and the case had proceeded to termination, the invalidity of the precedent investigation did not vitiate the result unless miscarriage of justice had been caused thereby. It was said that a defect or illegality in investigation, however serious, had no direct bearing on the competence of the procedure relating to cognizance or trial. However, it was observed:

"It does not follow that the invalidity of the investigation is to be completely ignored by a Court during 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 the necessary steps to get the illegality cured and the defect rectified, by ordering such re-investigation as the circumstances of an individual case may call for".

This decision is a clear authority for the view that further investigation is not altogether ruled out merely because cognizance of the case has been taken by the Court; defective investigation coming to light during the course of a trial may be cured by a further investigation, if circumstances permit it.

In Tara Singh v. State(1) the police first submitted a report styled as "an incomplete challan", which, however, contained all the particulars prescribed by Section 173(1). Later, two supplemental challans were submitted containing the names of certain formal witnesses. The Magistrate had taken cognizance of the case when the incomplete challan was submitted. It was urged that the Magistrate had taken cognizance of the case illegally and the statements of witneses examined before submission of the supplemental challans should be excluded from the record. This Court held that the so called incomplete challan was in fact a complete report of the kind contemplated by Section 173(1) (a), and, therefore, the Magistrate had properly taken cognizance of the case. The Court declined to express any opinion on the question whether the police could be permitted to send incomplete reports under Section 173(1) Criminal Procedure Code. This case while neither approving nor disapproving the practice of submitting incomplete challans in the first instance, certainly notices the existence of such practice.

Some High Courts took the view that with the submission of a charge-sheet under Section 173 the power of the police to investigate came to an end and the Magistrate's cognizance of the offence started.

942

It was said that any further investigation by the police would trench upon the magisterial cognizance. Vide-Ram Gopal Neotia v. State of West Bengal(1). In Hanuman & Anr. v. Raj.(2) it was held that when a case was pending before a Magistrate, the action of the police in resuming investigation and putting up a new challan against a person not originally an accused as a result of the further investigation was unauthorised and unlawful. In State v. Mehar Singh & Ors.(3), a Full Bench of the High Court of Punjab and Haryana held that the police became functus officio once the Court took cognizance of an offence on the filing of a charge-sheet by the police and thereafter further investigation by the police was not permissible. The police, it was said, could not 'tinker' with the proceedings pending in the Court. It was, however, observed that it would be open to the Magistrate to 'suspend cognizance' and direct the police to make further investigation into the case and submit a report. The High Court of Punjab and Haryana acknowledged the existence of the practice of submitting supplemental charge-sheets, but was of the view that such practice was not sanctioned by the Code. Faced with the impracticality of banning all further investigation once cognizance of an offence was taken by the Court, the High Court tried to find a solution to the problem by suggesting the procedure of the Magistrate suspending cognizance and ordering further investigation. The procedure of 'suspending cognizance' suggested by the High Court of Punjab and Haryana does not appear to us to be warranted by the provisions of the Criminal Procedure Code.

Anyone acquainted with the day today working of the criminal courts will be alive to the practical necessity of the police possessing the power to make further investigation and submit a supplemental report. It is in the interests of both the prosecution and the defence that the police should have such power. It is easy to visualise a case where fresh material may come to light which would implicate persons not previously accused or absolve persons already accused. When it comes to the notice of the investigating agency that a person already accused of an offence has a good alibi, is it not the duty of that agency to investigate the genuineness of the plea of alibi and submit a report to the Magistrate ? After all the investigating agency has greater resources at its command than a private individual. Similarly, where the involvement of persons who are not already accused comes to the notice of the investigating agency, the investigating agency cannot keep quiet and refuse to investigate the fresh information. It is their duty 943 to investigate and submit a report to the Magistrate upon the involvement of the other persons. In either case, it is for the Magistrate to decide upon his future course of action depending upon the stage at which the case is before him. If he has already taken cognizance of the offence, but has not proceeded with the enquiry or trial, he may direct the issue of process to persons freshly discovered to be involved and deal with all the accused, in a single enquiry or trial. If the case of which he has previously taken cognizance has already proceeded to some extent, he may take fresh cognizance of the offence disclosed against the newly involved accused and proceed with the case as a separate case. What action a Magistrate is to take in accordance with the provisions of the Code of Criminal Procedure in such situations is a matter best left to the discretion of the Magistrate. The criticism that a further investigation by the police would trench upon the proceedings before the Court is really not of very great substance, since whatever the police may do, the final discretion in regard to further action is with the Magistrate. That the final word is with the Magistrate is sufficient safeguard against any excessive use or abuse of the power of the police to make further investigation. We should not, however, be understood to say that the police should ignore the pendency of a proceeding before a Court and investigate every fresh fact that comes to light as if no cognizance had been taken by the Court of any offence. We think that in the interests of the independence of the magistracy and the judiciary, in the interests of the purity of the administration of criminal justice and in the interests of the comity of the various agencies and institutions entrusted with different stages of such administration, it would ordinarily be desirable that the police should inform the Court and seek formal permission to make further investigation when fresh facts come to light.

As observed by us earlier, there was no provision in the Code of Criminal Procedure, 1898 which, expressly or by necessary implication, barred the right of the police to further investigate after cognizance of the case had been taken by the Magistrate. Neither Section 173 nor Section 190 lead us to hold that the power of the police to further investigate was exhausted by the Magistrate taking cognizance of the offence. Practice, convenience and preponderance of authority, permitted repeated investigations on discovery of fresh facts. In our view, notwithstanding that a Magistrate had taken cognizance of the offence upon a police report submitted under Section 173 of the 1898 Code, the right of the police to further investigate was not exhausted and the police could exercise such right as often as necessary when fresh information came to light. Where the police desi 944 ed to make a further investigation, the police could express their regard and respect for the Court by seeking its formal permission to make further investigation.

As in the present case, occasions may arise when a second investigation started independently of the first may disclose a wide range of offences including those covered by the first investigation. Where the report of the second investigation is submitted to a Magistrate other than the Magistrate who has already taken cognizance of the first case, it is up to the prosecuting agency or the accused concerned to take necessary action by moving the appropriate superior Court to have the two cases tried together. The Magistrates themselves may take action suo motu. In the present case, there is no problem since the earlier case has since been withdrawn by the prosecuting agency. It was submitted to us that the submission of a charge-sheet to the Delhi Court and the withdrawal of the case in the Ambala Court amounted to an abuse of the process of the Court. We do not think that the prosecution acted with any oblique motive. In the charge-sheet filed in the Delhi Court, it was expressly mentioned that Mehra was already facing trial in the Ambala Court and he was, therefore, not being sent for trial. In the application made to the Ambala Court under Section 494 Criminal Procedure Code, it was expressly mentioned that a case had been filed in the Delhi Court against Mehra and others and, therefore, it was not necessary to prosecute Mehra in the Ambala Court. The Court granted its permission for the withdrawal of the case. Though the investigating agency would have done better if it had informed the Ambala Magistrate and sought his formal permission for the second investigation, we are satisfied that the investigating agency did not act out of any malice. We are also satisfied that there has been no illegality. Both the appeals are, therefore, dismissed.

M.R.					  Appeals dismissed.
945