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 56, Cited by 0]

Karnataka High Court

Anil Shetty vs State Of Karnataka on 16 April, 2026

Author: M.Nagaprasanna

Bench: M.Nagaprasanna

                                           -1-
                                                       NC: 2026:KHC:21040
                                                  CRL.P No. 5932 of 2026


                HC-KAR




                     IN THE HIGH COURT OF KARNATAKA AT BENGALURU
                         DATED THIS THE 16TH DAY OF APRIL, 2026
                                        BEFORE
                       THE HON'BLE MR. JUSTICE M.NAGAPRASANNA
                          CRIMINAL PETITION NO. 5932 OF 2026
                                (482(Cr.PC) / 528(BNSS))

                BETWEEN:

                1.    ANIL SHETTY,
                      AGED ABOUT 39 YEARS,
                      C/O KUSHAL SHETTY,
                      R/AT NO. 816/B, 1 A CROSS,
                      KORAMANGALA 4TH BLOCK,
                      NEAR BSNL TELEPHONE EXCHANGE,
                      BANGALORE - 560 034.

                                                            ...PETITIONER
                (BY SRI. NISHIT KUMAR SHETTY, ADVOCATE)

                AND:
Digitally
signed by       1.    STATE OF KARNATAKA
SANJEEVINI J
KARISHETTY            BY KORAMANGALA
Location:             POLICE STATION,
High Court of         REPRESENTED BY
Karnataka
                      STATE PUBLIC PROSECUTOR,
                      HIGH COURT BUILDING,
                      BANGALORE - 560 001.

                2.    VARALAKSHMAMMA,
                      ELECTORAL REGISTRATION OFFICER
                      AND REVENUE OFFICER
                      AGED ABOUT 55 YEARS,
                      W/O, NAGESH M,
                      AT NO 172,
                      BTM ASSEMBLY CONSTITUENCY
                                   -2-
                                                 NC: 2026:KHC:21040
                                            CRL.P No. 5932 of 2026


    HC-KAR



       ADUGODI MAIN ROAD,
       BANGALORE - 560 076.

                                                    ...RESPONDENTS
(BY SRI. B.N.JAGADEESHA, ADDL. SPP)

     THIS CRL.P IS FILED U/S.482(FILED U/S.528 BNSS)
CR.P.C PRAYING TO ALLOW THE PETITION AND TO QUASH THE
ENTIRE PROCEEDINGS INITIATED AGAINST THE PETITIONER
IN C.C.NO.14275/2023 (CRIME NO.71/2023 OF KORAMANGALA
POLICE STATION) FOR THE OFFENCE PUNISHABLE U/S 171-E,
171-F AND 511 OF IPC, PENDING ON THE FILE OF 39TH
A.C.M.M. BENGALURU.


    THIS PETITION, COMING ON FOR ADMISSION, THIS DAY,
ORDER WAS MADE THEREIN AS UNDER:
[

CORAM: HON'BLE MR. JUSTICE M.NAGAPRASANNA


                            ORAL ORDER

Heard the learned counsel Sri.Nishit Kumar Shetty, appearing for the petitioner, Sri.B.N.Jagadeesha, the learned SPP appearing for the respondents and have perused the material on record.

2. The petitioner is before this Court, seeking the following prayer:

"WHEREFORE, it is respectfully prayed that this Hon'ble Court may kindly be pleased to allow the petition and to quash the entire proceedings initiated against the -3- NC: 2026:KHC:21040 CRL.P No. 5932 of 2026 HC-KAR petitioner in C.C.No.14275/2023 (Crime No.71/2023 of Koramangala Police Station), for the offences punishable under Sections 171E, 171F & 511 of IPC, pending on the file of 39th A.C.M.M., Bangalore, in the interest of justice."

3. Learned counsel appearing for the petitioner would submit that the issue in the lis stands covered by the judgment rendered by this Court in Crl.P.No.1369/2024 C/w Crl.P.No.2993/2024, disposed on 22.01.2025, wherein it has held as follows:

"7. The afore-narrated facts are not in dispute. The petitioner in Criminal Petition No.2993 of 2024 is the owner of the premises in which certain materials bearing the sticker of accused No.2, the petitioner in the companion petition Crl.P.No.1369 of 2024, who has contested in the legislative assembly election were found. The offences alleged against these petitioners while registering the crime was the ones punishable under Sections 171E, 171F of the IPC and Section 133 of the Act. Since the entire issue has now triggered from the complaint, I deem it appropriate to notice gist of the complaint. The gist of the complaint as obtaining in column No.10 of the FIR in Crime No.107 of 2023 reads as follows:
"10. ¥ÀæxÀªÀÄ ªÀvÀðªÀiÁ£À ªÀgÀ¢AiÀÄ «ªÀgÀUÀ¼ÀÄ ¦AiÀiÁðzÀÄzÁgÀgÀÄ ¸ÀºÁAiÀÄPÀ EAf¤AiÀÄgï ¯ÉÆÃPÉÆÃ¥ÀAiÉÆÃV E¯ÁSÉ ¨ÉAUÀ¼ÀÆgÀÄ «¨sÁUÀ, PÉ.Cgï ªÀÈvÀÛ, ¨ÉAUÀ¼ÀÆgÀÄ £ÀUÀgÀ, gÀªÀgÀÄ ¢£ÁAPÀ 05.04.2023 gÀAzÀÄ oÁuÉUÉ ºÁdgÁV zÀÆgÀÄ ¤ÃrzÀÄÝ, zÀÆj£À°è w½¹zÉÝãÉAzÀgÉ, vÁ£ÀÄ 2023 gÀ ¸ÁªÀðwæPÀ ZÀÄ£ÁªÀuÉ ¸ÀA§AzsÀ EzÉà ¨ÉAUÀ¼ÀÆgÀÄ £ÀUÀgÀzÀ ¥ÀÄ®PÉò £ÀUÀgÀ «zsÁ£À ¸À¨Ás PÉëÃvÀæ, £ÀA-159 gÀ°è J¥sï.J¸ï.n vÀAqÀzÀ ªÀÄÄRå¸ÀÜ£ÁVzÀÄÝ, ¢£ÁAPÀ 05/04/2023 gÀAzÀÄ ¸ÀAeÉ ¸ÀĪÀiÁgÀÄ 5 UÀAmÉ 5 ¤«ÄµÀzÀ ªÉüÉUÉ ZÀÄ£ÁªÀuÁ PÀAmÉÆæÃ¯ï gÀÆA ªÀiÁ»wAiÀÄ ªÉÄÃgÉUÉ Dgï.n £ÀUÀgÀzÀ DvÁä£ÀAzÀ PÁ¯ÉÆÃ¤, UÀuÉñÀ ¨ÁèPï, 5£Éà PÁæ¸ï zÀ°ègÀĪÀ ªÀÄ£ÉAiÉÆAzÀgÀ°è ZÀÄ£ÁªÀuÁ ¤Ãw ¸ÀA»vÉ G®èAX¹ 2023 gÀ «zsÁ£À¸À¨sÁ ZÀÄ£ÁªÀuÉAiÀÄ°è ªÀÄvÀzÁgÀjUÉ D«ÄµÀ MqÀÄØªÀ ¸À®ÄªÁV PÀÄPÀÌUÀð¼À£ÀÄß ¸ÀAUÀ滹gÀĪÀÅzÁV ªÀiÁ»w §AzÀ ªÉÄÃgÉUÉ, vÁ£ÀÄ vÀ£Àß vÀAqÀzÉÆA¢UÉ ºÁUÀÆ ¸ÀܽÃAiÀÄ ¥Éưøï C¢üPÁjUÀ¼ÉÆA¢UÉ ¸ÀzÀj ¸ÀܼÀPÉÌ ºÉÆÃV, Dgï.n.£ÀUÀgÀzÀ -4- NC: 2026:KHC:21040 CRL.P No. 5932 of 2026 HC-KAR DvÁä£ÀAzÀ PÁ¯ÉÆÃ¤, UÀuÉñÀ ¨ÁèPï, 5£Éà PÁæ¸ï£À°ègÀĪÀ ²æÃ ®Qëöäà ªÉAPÀmÉñÀégÀ ¤¯AiÀÄ PÀlÖqÀzÀ AiÀiÁgÀÆ ªÁ¸À«®èzÀ £É®ªÀĺÀr ªÀÄ£ÉAiÀÄ ºÁ®ß°è 1). ¨ÁèPï §qïð PÀA¥À¤AiÀÄ ºÀ¼À¢ §tÚ ºÉÆA¢gÀĪÀ ¨ÁPÀì÷μÀ°è ¸ÀĪÀiÁgÀÄ 7.5 °Ãl£Àð 140 PÀÄPÀÌUÀð¼ÀÄ; 2) ¦æ«¯ÉÃeï PÀA¥À¤AiÀÄ ¤Ã° §tÚzÀ ¨ÁPÀì÷μÀ°è ¸ÀĪÀiÁgÀÄ 5 °Ãl£Àð 8 PÀÄPÀÌUÀð¼ÀÄ, 3). J£ï-qÀÄgÁ PÀA¥À¤AiÀÄ PÉA¥ÀÄ ªÀÄvÀÄÛ PÀ¥ÀÄà «Ä²ævÀ §tÚzÀ ¨ÁPÀì÷μÀ°è ¸ÀĪÀiÁgÀÄ 7.5 °Ãl£Àð 5 PÀÄPÀÌUÀð¼ÀÄ, 4) AiÀiÁð°¸À£ï PÀA¥À¤AiÀÄ ºÀ¹gÀÄ §tÚzÀ ¨ÁPÀì÷μÀ°è ¸ÀĪÀiÁgÀÄ 5 °Ãl£Àð 13 PÀÄPÀÌUÀð¼ÀÄ, 5) ²æÃ CRAqÀ ²æÃ¤ªÁ¸ï ªÀÄÆvÀgï JA.J¯ï.J ¥ÀÄ®PÉò £ÀUÀgÀ, gÀªÀgÀ ¨sÁªÀavÀæ ºÉÆA¢gÀĪÀ MlÄÖ 65 PÀÄPÀÌUÀð¼À£ÀÄß ºÉÆA¢gÀĪÀ ¨ÁPÀì÷μÀÄ ¸ÉÃj, MlÄÖ 231 PÀÄPÀÌUÀð¼ÀÄ EgÀĪÀÅzÀÄ PÀAqÀÄ §A¢gÀÄvÀÛzÉ, £ÀAvÀgÀ ¸ÀzÀj ªÀÄ£ÉAiÀÄ ªÀiÁ°ÃPÀgÁzÀ gÉÆÃ»vï gÀªÀgÀ£ÀÄß «ZÁj¸À¯ÁV, EzÉà ¨ÉAUÀ¼ÀÆgÀÄ £ÀUÀgÀzÀ ¥ÀÄ®PÉò £ÀUÀgÀ «zsÁ£À¸À¨Ás PÉëÃvÀæzÀ ¥Àæ¸ÀÄÛvÀ JAJ¯ïJ DVgÀĪÀ ²æÃ CRAqÀ ²æÃ¤ªÁ¸À ªÀÄÆwð gÀªÀgÀ ¸ÀÆZÀ£ÉAiÀÄAvÉ C£À¢üÃPÀÈvÀªÁV ¸ÀzÀj PÀÄPÀÌUÀð¼À£ÀÄß 2023 gÀ «zsÁ£À¸À¨Ás ZÀÄ£ÁªÀuÉAiÀÄ°è ªÀÄvÀzÁgÀjUÉ D«ÄµÀ MqÀÄØªÀ ¸À®ÄªÁV PÀÄPÀÌUÀð¼À£ÀÄß ¸ÀAUÀ滹gÀĪÀÅzÁV w½¹zÀ ªÉÄÃgÉUÉ ¸ÀzÀj MlÄÖ 231 PÀÄPÀÌUÀð¼À£ÀÄß ºÁdgÀÄ¥Àr¹, ¸ÀzÀj ²æÃ gÉÆÃ»vï ªÀÄvÀÄÛ ²æ CRAqÀ ²æÃ¤ªÁ¸À ªÀÄÆwð gÀªÀgÀ «gÀÄzÀÝ PÁ£ÀÆ£ÀÄ jÃvÀå PÀæªÀÄ PÉÊUÉÆ¼Àî¨ÉÃPÉAzÀÄ zÀÆgÀÄ PÉÆnÖzÀÄÝ oÁuÁ J£ï ¹ Dgï £ÀA.88/2023£ÀÄß ªÀiÁ£Àå £ÁåAiÀiÁ®AiÀÄPÉÌ C£ÀĪÀÄw PÉÆÃj ªÀiÁ£Àå 32 J¹JªÀiïJªÀiï WÀ£À £ÁåAiÀÄ®AiÀÄzÀ DzÉñÀzÀAvÉ ¥ÀæxÀªÄÀ ªÀvÀðªÀiÁ£À ªÀgÀ¢AiÀÄ£ÀÄß zÁR°¹gÀÄvÀÛzÉ."

The crux of the complaint was that in the premises of accused No.1 certain cartons of pressure cookers were found totally numbering 231 in which sticker of accused No.2 was found. The Police conduct investigation and file a charge sheet. The summary of the charge sheet as obtaining in Column No.17 reads as follows:

"17. PÉù£À ¸ÀAQë¥ÀÛ ¸ÁgÁA±À F zÉÆÃµÁgÉÆÃ¥Àt ¥ÀnÖAiÀÄ ¸ÁQë-1 gÀªÀgÀÄ 2023£Éà ¸Á°£À PÀ£ÁðlPÀ «zsÁ£À¸À¨sÉAiÀÄ ¸ÁªÀðwæPÀ ZÀÄ£ÁªÀuÉAiÀİè EzÉà ¨ÉAUÀ¼ÀÆgÀÄ £ÀUÀgÀzÀ ¥ÀİPÉò£ÀUÀgÀ «zsÁ£À ¸À¨sÁ PÉëÃvÀæ - 159 zÀÀ°è ¥ÉèöʬÄAUï ¸ÁÌ÷éqï C¢üPÁjAiÀiÁV ZÀÄ£ÁªÀuÁ PÀvÀðªÀåPÉÌ £ÉêÀÄPÀªÁVzÀÄÝ, CzÀgÀAvÉ ¸ÁQë-2 gÀªÀgÀÄ ¸ÀzÀj ¥ÉèöʬÄAUï ¸ÁÌ÷éqï vÀAqÀzÀ ¸ÀºÀ¸ÀzÀ¸ÀågÁVzÀÄÝ, ¢£ÁAPÀ 05.04.2023 gÀAzÀÄ ¸ÁQë-1 & ¸ÁQë-2 gÀªÀgÀÄ PÀvÀðªÀåzÀ°èzÀÄÝ, ¸ÀAeÉ 05.05 UÀAmÉAiÀÄ°è ¸ÁQë-4 gÀªÀgÀÄ ¥sÉÆÃ£ï £ÀA§gï- 9880143163 gÀ ªÀÄÆ®PÀ ¸ÁQë-1 gÀªÀjUÉ PÀgÉ ªÀiÁr, Dgï.n £ÀUÀgÀ ¥Éưøï oÁuÁ ¸ÀgÀºÀ¢Ý£À DvÁä£ÀAzÀ PÁ¯ÉÆÃ¤, UÀuÉñÀ ¨ÁèPï, 5£Éà PÁæ¸ï gÀ°ègÀĪÀ ªÀÄ£ÉAiÉÆAzÀgÀ°è ZÀÄ£ÁªÀuÁ ¤Ãw ¸ÀA»vÉ G®èAX¹ 2023gÀ «zsÁ£À¸À¨Ás ZÀÄ£ÁªÀuÉAiÀÄ ªÀÄvÀzÁgÀjUÉ D«ÄµÀ MqÀÄØªÀ ¸À®ÄªÁV PÀÄPÀÌUÀð¼À£ÀÄß ¸ÀAUÀ滹gÀĪÀÅzÁV ¸ÀܼÀPÉÌ vÉgÀ¼ÀĪÀAvÉ ¤ÃrzÀ ªÀiÁ»wAiÀÄ ªÉÄÃgÉUÉ PÀvÀðªÀåzÀ°èzÀÝ ¸ÁQë-1 & ¸ÁQë-2 gÀªÀgÀÄ ¸ÀzÀj ªÀiÁ»wUÀ£ÀÄUÀÄtªÁV ¸ÀܼÀPÉÌ ºÉÆÃV, Dgï.n £ÀUÀgÀzÀ DvÁä£ÀAzÀ PÁ¯ÉÆÃ¤, UÀuÉñÀ ¨ÁèPï, 5£Éà PÁæ¸ïgÀ°ègÀĪÀ ²æÃ ®Qëöä ªÉAPÀmÉñÀégÀ ¤®AiÀÄ PÀlÖqÀzÀ AiÀiÁgÀÆ ªÁ¸À«®èzÀ £É®ªÀĺÀr ªÀÄ£ÉAiÀÄ ªÉÄÃ¯É zsÁ½ ªÀiÁqÀ¯ÁV ªÀÄ£ÉAiÀÄ ºÁ®ß°è 1). ¨ÁèPï §qïð PÀA¥À¤AiÀÄ ºÀ¼À¢ §tÚ ºÉÆA¢gÀĪÀ ¨ÁPïìUÀ¼À°è ¸ÀĪÀiÁgÀÄ 7.5 °Ãl£Àð 140 PÀÄPÀÌgïUÀ¼ÀÄ, 2) ¦æ«¯ÉÃeï PÀA¥À¤AiÀÄ ¤Ã° §tÚzÀ ¨ÁPïìUÀ¼À°è ¸ÀĪÀiÁgÀÄ 5 °Ãl£Àð -5- NC: 2026:KHC:21040 CRL.P No. 5932 of 2026 HC-KAR 8 PÀÄPÀÌgÀUÀ¼ÀÄ, 3) J£ï-qÀÄgÁ PÀA¥À¤AiÀÄ PÉA¥ÀÄ ªÀÄvÀÄÛ PÀ¥ÀÄà «Ä²ævÀ §tÚzÀ ¨ÁPïìUÀ¼À°è ¸ÀĪÀiÁgÀÄ 7.5 °Ãl£Àð 5 PÀÄPÀÌgÀUÀ¼ÀÄ, 4) AiÀiÁð°¸À£ï PÀA¥À¤AiÀÄ ºÀ¹gÀÄ §tÚzÀ ¨ÁPïìUÀ¼À°è ¸ÀĪÀiÁgÀÄ 5 °Ãl£Àð 13 PÀÄPÀÌUÀð¼ÀÄ, 5) ²æÃ CRAqÀ ²æÃ¤ªÁ¸ï ªÀÄÆwð JA.J¯ï.J ¥ÀÄ®PÉò £ÀUÀgÀ, gÀªÀgÀ ¨sÁªÀavÀæ ºÉÆA¢gÀĪÀ MlÄÖ 65 PÀÄPÀÌUÀð¼À£ÀÄß ºÉÆA¢gÀĪÀ ¨ÁPïìUÀ¼ÀÄ ¸ÉÃj, MlÄÖ 231 PÀÄPÀÌgÀUÀ¼ÀÄ ¹QzÀÄÝ, DUÀ ¸ÁQë-1 & ¸ÁQë-2 gÀªÀgÀÄ ¸ÀܼÀzÀ°èzÀÝ F zÉÆÃµÁgÉÆÃ¥Àt ¥ÀnÖAiÀÄ J1 DgÉÆÃ¦AiÀÄ£ÀÄß «ZÁj¸À¯ÁV, EzÉà ¨ÉAUÀ¼ÀÆgÀÄ £ÀUÀgÀzÀ ¥ÀİPÉò £ÀUÀgÀ «zsÁ£À¸À¨Ás PÉëÃvÀæzÀ ¥Àæ¸ÀÄÛvÀ JAJ¯ïJ DVgÀĪÀ F ¥ÀæPÀgÀtzÀ J2 DgÉÆÃ¦AiÀÄ ¸ÀÆZÀ£ÉAiÀÄAvÉ ªÀÄ£ÉAiÀÄ°è ¸ÀAUÀ滹gÀĪÀÅzÁV J1 DgÉÆÃ¦AiÀÄÄ w½¹gÀÄvÁÛ£É.
F jÃwAiÀiÁV ZÀÄ£ÁªÀuÁ DAiÉÆÃUÀzÀ C£ÀĸÁgÀ AiÀiÁªÀÅzÉà C£ÀĪÀÄwAiÀÄ£ÀÄß ¥ÀqÉzÀÄPÉÆ¼ÀîzÉà ªÀÄvÀzÁgÀjUÉ D«ÄµÀ MqÀÄØªÀ ¸À®ÄªÁV J2 DgÉÆÃ¦AiÀÄ ¸ÀÆZÀ£ÉAiÀÄAvÉ J1 DgÉÆÃ¦AiÀÄÄ vÀ£Àß ªÀÄ£ÉAiÀİè MlÄÖ 231 PÀÄPÀÌUÀð¼À£ÀÄß ElÄÖPÉÆAqÀÄ 2023gÀ PÀ£ÁðlPÀ «zsÁ£À¸À¨Ás ZÀÄ£ÁªÀuÉAiÀÄ ¤Ãw ¸ÀA»vÉAiÀÄ£ÀÄß G®èAWÀ£É ªÀiÁrgÀĪÀÅzÀÄ ¸ÁPÁëzÁs gÀUÀ½AzÀ zÀÈqsÀ¥ÀnÖgÀÄvÀÛzÉ.
DzÀÝjAzÀ F ªÉÄîÌAqÀ PÀ®AUÀ¼À CrAiÀİè DgÉÆÃ¦vÀgÀÄ ²PÁëºÀðgÁVgÀÄvÁÛgÉAzÀÄ F zÉÆÃµÁgÉÆÃ¥Àt ªÀiÁqÀ¯ÁVzÉ"

The issue now would be whether the ingredients necessary for laying down an offence against the accused under Sections 171E and 171F of the IPC or Section 133 of the Act are met or otherwise. Sections 171E and 171F of the IPC read as follows:

"171-E. Punishment for bribery.--Whoever commits the offence of bribery shall be punished with imprisonment of either description for a term which may extend to one year, or with fine, or with both:
Provided that bribery by treating shall be punished with fine only.
Explanation.--"Treating" means that form of bribery where the gratification consists in food, drink, entertainment, or provision.
171-F. Punishment for undue influence or personation at an election.--Whoever commits the offence of undue influence or personation at an election shall be punished with imprisonment of either description for a term which may extend to one year, or with fine, or with both."

Section 171-E punishes a person who commits bribery during elections. Bribery is defined under Section 171-B. Section 171-B reads as follows:

"171-B. Bribery.--(1) Whoever--
-6-
NC: 2026:KHC:21040 CRL.P No. 5932 of 2026 HC-KAR
(i) gives a gratification to any person with the object of inducing him or any other person to exercise any electoral right or of rewarding any person for having exercised any such right; or
(ii) accepts either for himself or for any other person any gratification as a reward for exercising any such right or for inducing or attempting to induce any other person to exercise any such right, commits the offence of bribery:
Provided that a declaration of public policy or a promise of public action shall not be an offence under this section.
(2) A person who offers, or agrees to give, or offers or attempts to procure, a gratification shall be deemed to give a gratification.
(3) A person who obtains or agrees to accept or attempts to obtain a gratification shall be deemed to accept a gratification, and a person who accepts a gratification as a motive for doing what he does not intend to do, or as a reward for doing what he has not done, shall be deemed to have accepted the gratification as a reward."

Section 171-B mandates that a person who gives a gratification with an object of inducing him or any other person to exercise electoral right in favour of a particular person commits the offence of bribery. Any person who obtains or agrees to accept or attempts to obtain gratification would become open to punishment for the said offence. The other offence alleged is the one punishable under Section 171F. Section 171F must have its ingredients as obtaining under Section 171C & D of the IPC. Section 171C deals with undue influence at the elections and Section 171D deals with personation at elections.

8. A perusal at the contents obtaining in the complaint does not meet the ingredients necessary to bring home the offences as alleged. The interpretation of this need not detain this Court for long or delve deep into the matter. This Court considering an identical circumstance of influencing voters during elections, albeit in a different way, in the case of -7- NC: 2026:KHC:21040 CRL.P No. 5932 of 2026 HC-KAR JAGATH PRAKASH NADDA v. STATE OF KARNATAKA1, has held as follows:

".... .... ....

7. The incident that led to registration of crime, is as narrated hereinabove, and would not require any reiteration, as it is a solitary incident of speaking in a public gathering. The allegation is threatening or wooing the voters. A complaint comes to be registered by the flying squad team of election commission on 09- 05-2023. Since the entire issue has sprung from the complaint, I deem it appropriate to notice the complaint which reads as follows:

1
2023 SCC OnLine Kar. 1376 -8- NC: 2026:KHC:21040 CRL.P No. 5932 of 2026 HC-KAR -9- NC: 2026:KHC:21040 CRL.P No. 5932 of 2026 HC-KAR The complaint is for the offence punishable under Section 171F of the IPC. Section 17 IF reads as follows:
"171.-F. Punishment for undue influence or personation at an election.--Whoever commits the offence of undue influence or personation at an election shall be punished with imprisonment of either description for a term which may extend to one year, or with fine, or with both."

Section 171F punishes those who would commit the offence of undue influence or personation at an election with imprisonment, which may extend to a term of one year. Section 171F requires two ingredients to be present viz., undue influence or personation at an election. Undue influence

- 10 -

NC: 2026:KHC:21040 CRL.P No. 5932 of 2026 HC-KAR and personation, are defined under Sections 171Cand 171D. They read as follows:

"171-C. Undue influence at elections.--
(1) Who ever voluntarily interferes or attempts to interfere with the free exercise of any electoral right commits the offence of undue influence at an election.
(2) Without prejudice to the generality of the provisions of sub-section (1), whoever--
(a) threatens any candidate or voter, or any person in whom a candidate or voter is interested, with injury of any kind, or
(b) induces or attempts to induce a candidate or voter to believe that he or any person in whom he is interested will become or will be rendered an object of Divine displeasure or of spiritual censure, shall be deemed to interfere with the free exercise of the electoral right of such candidate or voter, within the meaning of sub-section (1).
(3) A declaration of public policy or a promise of public action, or the mere exercise of a legal right without intent to interfere with an electoral right, shall not be deemed to be interference within the meaning of this section.

171-D. Personation at elections.--Whoever at an election applies for a voting paper or votes in the name of any other person, whether living or dead, or in a fictitious name, or who having voted once at such election applies at the same election for a voting paper in his own name, and whoever abets, procures or attempts to procure the voting by any person in any such way, commits the offence of personation at an election:

Provided that nothing in this section shall apply to a person who has been authorised to vote as proxy for an elector under any law for the time being in force insofar as he votes as a proxy for such elector."
Whoever would voluntarily interfere or attempt to interfere with the free exercise of any electoral right commits the offence of undue influence and whoever at an election applies for a voting paper or votes in the name of other person, living or dead is said to be guilty of offence of personation in the elections. What is laid against the petitioner is Section 17 IF of
- 11 -
NC: 2026:KHC:21040 CRL.P No. 5932 of 2026 HC-KAR the IPC. If the complaint is considered on the touchstone of the contents of Sections 171C, 171D and 171F, what would unmistakably emerge, is a reckless registration of crime and a loosely laid offence.

8. The complaint nowhere narrates that the petitioner has unduly interfered with the free exercise of anyone's electoral right, nor does it narrates that the petitioner is guilty of personation as defined under Section 171D of the IPC in the elections. An incident to become an offence under Section 17 IF, the minimum requirement is narration in the complaint of the ingredients of undue influence or personation. The allegation is that Code of Conduct has been violated by the petitioner, on speaking at a public gathering on 07-05-2023 by threatening the voters. The complaint is so vague that it would daunt vagueness itself. On such a vague complaint which is loosely made against the petitioner, the crime in Crime No. 89 of 2023 is registered and the damocles sword of crime is left hanging on the petitioner projecting it to be an offence.

9. If on the aforesaid facts further investigation is permitted to continue against the petitioner it would become a classic case of permitting investigation in a reckless registration of crime which on the face of it, would become an abuse of the process of law. Reference being made to the judgment of the Apex Court in the case of STATE OF HARYANA V. BHAJAN LAL AND OTHERS [1992 Supp (1) SC 335.], in the circumstances would become apposite. The Apex Court has held as follows:

"... .... ....

102. In the backdrop of the interpretation of the various relevant provisions of the Code under Chapter XTV and of the principles of law enunciated by this Court in a series of decisions relating to the exercise of the extraordinary power under Article 226 or the inherent powers under Section 482 of the Code which we have extracted and reproduced above, we give the following categories of cases by way of illustration wherein such power could be exercised either to prevent abuse of the process of any court or otherwise to secure the ends of justice, though it may not be possible to lay down any precise, clearly defined and sufficiently channelised and inflexible guidelines or rigid formulae and to give an

- 12 -

NC: 2026:KHC:21040 CRL.P No. 5932 of 2026 HC-KAR exhaustive list of myriad kinds of cases wherein such power should be exercised.

(1) Where the allegations made in the first information report or the complaint, even if they are taken at their face value and accepted in their entirety do not prima facie constitute any offence or make out a case against the accused.
(2) Where the allegations in the first information report and other materials, if any, accompanying the FIR do not disclose a cognizable offence, justifying an investigation by police officers under Section 156(1) of the Code except under an order of a Magistrate within the purview of Section 155(2) of the Code.
(3) Where the uncontroverted allegations made in the FIR or complaint and the evidence collected in support of the same do not disclose the commission of any offence and make out a case against the accused.
(4) Where, the allegations in the FIR do not constitute a cognizable offence but constitute only a non-cognizable offence, no investigation is permitted by a police officer without an order of a Magistrate as contemplated under Section 155(2) of the Code.
(5) Where the allegations made in the FIR or complaint are so absurd and inherently improbable on the basis of which no prudent person can ever reach a just conclusion that there is sufficient ground for proceeding against the accused.
(6) Where there is an express legal bar engrafted in any of the provisions of the Code or the concerned Act (under which a criminal proceeding is instituted) to the institution and continuance of the proceedings and/or where there is a specific provision in the Code or the concerned Act, providing efficacious redress for the grievance of the aggrieved party.
(7) Where a criminal proceeding is manifestly attended with mala fide and/or where the proceeding is maliciously instituted with an ulterior motive for wreaking vengeance on the accused and with a view to spite him due to private and personal grudge."

- 13 -

NC: 2026:KHC:21040 CRL.P No. 5932 of 2026 HC-KAR (Emphasis supplied) The Apex Court lays down 7 postulates of interference at the stage of registration of crime. Thefirst postulate is that where the allegations even if they are taken on their face value they would not make out a case against the accused. The fifth postulate is that where the allegations in the FIR are so absurd and inherently improbable, it would be a sufficient ground to quash the proceedings. The seventh postulate is where a criminal proceeding is manifestly attended with mala fides or is maliciously instituted with a view to spite the accused, such proceedings should be quashed.

10. Three of the aforesaid postulates become completely applicable to the facts of the case at hand. Therefore, permitting further proceedings would be putting a premium upon reckless registration of crime against the petitioner. Thus, this should be nipped in the bud by entertaining the petition in exercise of the jurisdiction of this Court under Section 482 of the Cr. P.C. as the complaint itself nowhere makes out any offence against the petitioner that would become punishable under Section 171F of the IPC. In the light of the issue being answered on the merit of the matter itself, the submission with regard to nonapplication of mind by the Learned Magistrate while granting permission for registration of FIR and on that score matter being remitted back to the Learned Magistrate for re-consideration, would pale into insignificance. Finding no merit in the complaint, the petition deserves to succeed."

If what is found to be necessary ingredients as held in J.P.NADDA being absent in the case at hand, permitting further proceedings would become an abuse of the process of law.

9. The other issue that is projected by the learned senior counsel is that the informant has not travelled to the doors of the learned Magistrate seeking permission for registration of crime in a non-cognizable offence. He would submit that the provision is clear that it requires only the informant to go to the jurisdictional Magistrate seeking permission to register the crime in a non-

- 14 -

NC: 2026:KHC:21040 CRL.P No. 5932 of 2026 HC-KAR cognizable offence. The said issue again need not detain this Court for long or delve deep into the matter. This Court in VIJESH PILLAI supra has considered the entire spectrum of law and has held as follows:

"The petitioner is before this Court calling in question registration of a crime in Crime No.116 of 2023 by the K.R.Puram Police Station for offence punishable under Section 506 of the IPC.
2. Facts adumbrated are as follows:-
The 2nd respondent is the complainant and petitioner is the accused. The 2nd respondent seeks to register a complaint on 11-03-2023 against the petitioner alleging that the petitioner has threatened and intimidated the complainant. The complaint is brought before the K.R.Puram Police Station upon which the Station House Officer seeks permission of the X Additional Chief Metropolitan Magistrate at Bengaluru to register a crime under Section 506 of the IPC for criminal intimidation in the light of the fact that Section 506 of the IPC is a non-cognizable offence and for a non-cognizable offence permission of the Magistrate would be imperative under Section 155 of the Cr.P.C., The learned Magistrate on receipt of requisition permits the crime to be registered on perusal of requisition. On the crime being registered, the petitioner has knocked at the doors of this Court in the subject petition not on the issue of merit of the matter but on non-application of mind on the part of the learned Magistrate granting permission.
3. Heard Sri Satyanarayana S.Chalke, learned counsel appearing for the petitioner and Sri Mahesh Shetty, learned High Court Government Pleader appearing for respondent No.1.
4. The learned counsel appearing for the petitioner would contend with vehemence that the learned Magistrate has erred on two counts - one, permission granted on a requisition made by the Station House Officer is erroneous as it is the informant who has to go before the learned Magistrate and seek permission. Sub-section (2) of Section 155 Cr.P.C., permits the learned Magistrate to grant permission. Such
- 15 -

NC: 2026:KHC:21040 CRL.P No. 5932 of 2026 HC-KAR grant of permission should be on application of mind. He would contend that the learned Magistrate has just accorded permission without any further observation. Therefore, the proceedings are vitiated.

5. On the other hand, the learned High Court Government Pleader would seek to support the action of the learned Magistrate contending that it is not required for the learned Magistrate to pass an elaborate order while granting permission to register a FIR and seeks dismissal of the petition.

6. I have given my anxious consideration to the submission made by the respective learned counsel and have perused the material on record.

7. A complaint comes to be registered before the K.R. Puram Police Station alleging intimidation or threatening the life of the complainant. The complaint reads as follows:

"Sub: Complainant against Mr.Vijesh Pillai for threatening me to life.
With regard to the above mentioned subject I would like to bring to you kind attention that a gentleman from kerla named Vijesh Pillai came to meet me at Zuri Hotel, Bengaluru initially asking me for an interview and told me he wants to meet me and discuss above the same. Last Saturday, I went with family to the hotel I mentioned with my family and these after 5 minutes of police introduction, he said was sent by the party secretary, Mr. Govindan to settle the issue between Hon'ble CM of kerala, his family and as a settlement amount they will provide 301 crores INR to leave Bengaluru in a weeks time and go absconding. It I do not agree to the same then he will have to look for alternative option like charging false case against me by putting contrabands is my baggage while traveling or will kill me so that all issues will settle
- 16 -
NC: 2026:KHC:21040 CRL.P No. 5932 of 2026 HC-KAR down. They will also do harm to my family member to teach me a lesson, the has given me week time to think and decide.
I hereby request the authorities to please take necessary action to protect me and my family from this threat for life as I have a small son going to school.
I humbly prays to your goodself office to provide me with protection to body and life.
Kerala police used to provide the same in Kerala when I was there."

(Emphasis added) The complainant when approached K.R.Puram Police Station, a non-cognizable report is made and a requisition is taken to the learned Magistrate to register a crime on such non-cognizable report as the facts would lead to an offence under Section 506 of the IPC. Section 506 of the IPC reads as follows:

"506. Punishment for criminal intimidation.--Whoever commits the offence of criminal intimidation shall be punished with imprisonment of either description for a term which may extend to two years, or with fine, or with both;
if threat be to cause death or grievous hurt, etc.--and if the threat be to cause death or grievous hurt, or to cause the destruction of any property by fire, or to cause an offence punishable with death or imprisonment for life, or with imprisonment for a term which may extend to seven years, or to impute unchastity to a woman, shall be punished with imprisonment of either description for a term which may extend to seven years, or with fine, or with both."

Section 506 deals with criminal intimidation. The ingredients of criminal intimidation are found in Section 503 of the IPC. Whoever threatens another with any injury to his person, reputation or property with intent to cause alarm to that person is said to have criminally intimated the victim. Therefore, the complaint did make out certain ingredients of Section 503. Since Section 506 is an offence that is non-

- 17 -

NC: 2026:KHC:21040 CRL.P No. 5932 of 2026 HC-KAR cognizable, permission of the Magistrate would be required under Section 155 of the Cr.P.C., to register a crime. Section 155 of the Cr.P.C., reads as follows:

"155. Information as to non-cognizable cases and investigation of such cases.--(1) When information is given to an officer in charge of a police station of the commission within the limits of such station of a non-cognizable offence, he shall enter or cause to be entered the substance of the information in a book to be kept by such officer in such form as the State Government may prescribe in this behalf, and refer the informant to the Magistrate.
(2) No police officer shall investigate a non-cognizable case without the order of a Magistrate having power to try such case or commit the case for trial.
(3) Any police officer receiving such order may exercise the same powers in respect of the investigation (except the power to arrest without warrant) as an officer in charge of a police station may exercise in a cognizable case.
(4) Where a case relates to two or more offences of which at least one is cognizable, the case shall be deemed to be a cognizable case, notwithstanding that the other offences are non-cognizable."

(Emphasis supplied) Section 155 has four parts to it. Sub-section (1) directs that when information is given to an officer in charge of a police station of the commission of a non-cognizable offence, he should enter the substance of the information and refer the informant to the Magistrate. Therefore, what could be gathered from the said provision is that on a non-cognizable offence the informant has to be referred to the learned Magistrate. Sub-section (2) directs that no investigation on a non-cognizable offence can take place without the written order of the Magistrate. Sub-section (4) relates to amalgam of a cognizable and a non-cognizable offence and if it is an amalgam the rigour of Section 155(1) and (2) would lose its significance. The entire issue now revolves around the aforesaid provisions of law. In the case at hand upon receipt of the afore-quoted complaint, the Station House Officer records a non-cognizable report and sends a requisition to the learned Magistrate seeking to register a crime. The learned Magistrate passes the following order:

- 18 -
NC: 2026:KHC:21040 CRL.P No. 5932 of 2026 HC-KAR "Perused the requisition seeking permission to register FIR in non-cognizable case. Permitted to register and investigate in accordance with law."
(Emphasis added) Therefore, the order is perused and permitted. Except saying perused, the requisition and permitted investigation or registration of FIR, there is no indication of any application of mind on the part of the learned Magistrate. This Court in plethora of cases has been emphasizing the fact that Magistrates should not permit registration of FIR by usage of words "permitted", "perused permitted" or even "permitted registration of FIR". All these illustrations of granting permission on the face of it suffers from want of application of mind. Permitting registration of a FIR cannot be a frolicsome act on the part of the Magistrate. The Magistrate exercises power under sub-section (2) of Section 155 of the Cr.P.C., In doing so, it cannot be that he could pass orders which do not bear a semblance of application of mind. This Court in VAGGEPPA GURULINGA JANGALIGI v. STATE OF KARNATAKA2 following all the earlier judgments rendered on the issue has held as follows:
"3. The petitioner has stated that the complaint is misconceived, and the alleged offence is non-cognizable as per the Code of Criminal Procedure, 1973. Therefore, the Police have no authority to investigate the crime. It is further submitted that the Police have not complied with mandatory requirement of Section 155 of Cr. P.C. When the officer-in-charge of the Police Station received information regarding commission of non-cognizable offence, he shall enter the same in a book to be maintained by the said officer and refer the informant to he Magistrate. Further, sub-Section (2) of Section 155 of Cr. P.C., mandates that no Police Officer shall investigate a non-cognizable case without order of a Magistrate having power to try such case or commit such case for trial. The petitioner has further stated that there is no iota of evidence that the above said mandatory requirement are complied with. There is no speaking order by the jurisdictional Magistrate permitting the Police to take up investigation. Therefore, the proceedings initiated against the petitioner who is arrayed as accused No. 4 in the charge sheet are liable to be quashed.
2
ILR 2020 KAR 630
- 19 -
NC: 2026:KHC:21040 CRL.P No. 5932 of 2026 HC-KAR
5. The Learned Counsel for the petitioner submitted that the offence punishable under Section 87 of the K.P. Act is non- cognizable one and therefore, as per Section 155(1) of Cr. P.C., the informant PSI ought to have been referred to the jurisdictional Magistrate and the jurisdictional Magistrate ought to have passed the order, permitting the concerned Police to take up investigation of the case and these are the mandatory requirements of the provisions under Section 155(1) and 155(2) of Cr. P.C. which are not followed in the present case. Therefore, the proceedings initiated against the petitioner are vitiated and are liable to be quashed.
8. It is not in dispute that the alleged offence punishable under Section 87 of the K.P. Act is a non- cognizable offence. When the report is received by the SHO of Police Station in respect of commission of non-cognizable offence, the SHO has to follow the mandatory procedure prescribed under Section 155(1) and 155(2) of Cr. P.C. Therefore, it is necessary to refer the said provision. Section 155 of Cr. P.C., which deal with the procedure for investigation and for taking cognizance of non-cognizable offence reads as follows:--
"155. Information as to non-cognizable cases and investigation of such cases.
(1) When information is given to an officer in charge of a police station of the commission within the limits of such station of a non-

cognizable offence, he shall enter or cause to be entered the substance of the information in a book to be kept by such officer in such form as the State Government may prescribe in this behalf, and refer the informant to the Magistrate.

(2) No police officer shall investigate a non-cognizable case without the order of a Magistrate having power to try such case or commit the case for trial.

(3) Any police officer receiving such order may exercise the same powers in respect of the investigation (except the power to arrest without warrant) as an officer in charge of a police station may exercise in a cognizable case.

(4) Where a case relates to two or more offences of which at least one is cognizable, the case shall be deemed to be a cognizable case, notwithstanding that the other offences are non-cognizable."

9. Therefore, when the SHO of the Police Station receives a report regarding commission of non-cognizable offence, it is his duty

- 20 -

NC: 2026:KHC:21040 CRL.P No. 5932 of 2026 HC-KAR to enter the substance of the information in the prescribed book and refer the informant to the Magistrate as required under Section 155(1) of Cr. P.C. Thereafter, the jurisdictional Magistrate is required to pass an order permitting the Police Officer to investigate the case as mandated by the provisions of Section 155(2) of Cr. P.C., stated supra. Unless, the Police Officer is permitted by an order of the jurisdictional Magistrate to investigate the non-cognizable offence, the Police Officer does not get jurisdiction to investigate the matter and file a final report or the charge sheet.

                           ....              ....      ....

          11. This    Court   in    the   case     of Mukkatira Anitha

Machaiah v. State of Karnataka and Another in Crl.P. 5934/2009 decided on 20/8/2013 considered the scope of Section 155(1) and (2) of Cr. P.C., has observed in para 5 as follows:--

"5. Section 155 of Cr. P.C. deals with the procedure to be adopted in respect of an information received by the officer in charge of a police station relating to commission of a non-cognizable offence. According to sub-section (1) of Section 155 of Cr. P.C., when an officer in charge of the Police Station receives an information as to the commission of a non-cognizable offence, he shall enter or cause to be entered the substance of the information in the prescribed book and refer the informant to the Magistrate. According to sub-

section (2) of Section 155 of Cr. P.C., no police officer shall investigate a non-cognizable case without a order of a Magistrate having power to try such case or commit the case for trial. Thus reading of sub-section (1) of Section 155 of Cr. P.C. makes it clear that the duty of the SHO, who receives information as to the commission of a non-cognizable offence is only to enter or cause to be entered the substance of the information in the prescribed book and refer the informant to the Magistrate. It is for the informant to approach the jurisdictional Magistrate and seek a direction to the police for investigation. If the Magistrate on being approached by the informant, directs investigation, the Police Officer concerned would get jurisdiction to investigate the matter."

12. This Court in paragraph 6 has further has observed as follows:--

"In the case on hand, as noticed supra, upon receipt of the report submitted by the 2nd respondent, the SHO of Virajpet Police Station registered the same as NCR and submitted a requisition to the jurisdictional Magistrate seeking permission to investigate the matter, based on which, the Magistrate granted permission. Thus, the procedure adopted by the SHO is without the authority of law and the same is not contemplated under Section 155 of Cr. P.C. Therefore, the permission granted by the Magistrate on such requisition is also without any basis, as such, the investigation carried on by the police and the charge sheet filed thereon are without the authority of law. Therefore, the prosecution launched against the petitioner is liable to be quashed. However, it is open to Respondent No. 2, who is the informant before the police to approach the jurisdictional Magistrate and seek necessary orders as contemplated under Section 155 of Cr. P.C."

- 21 -

NC: 2026:KHC:21040 CRL.P No. 5932 of 2026 HC-KAR

13. Therefore, the SHO of the Police Station has no authority of law unless the jurisdictional magistrate permits the Police Officer for investigation of the non-cognizable offence.

14. This Court in the case of Padubidri Members Lounge v. Director General and Inspector General of Police in W.P. Nos. 42073-75/2018 Decided on 3/10/2012, considered the mandatory provision of Section 155(1) and (2) of CrP.C., where the charge sheet was filed for the offence under Section 87 of the K.P. Act. In paragraphs 6 and 7, this Court has held as follows:--

"6. As per the above provisions, when an Officer-in-charge of the police station receives an information with regard to commission of non-cognizable offence/s, i) he shall enter or caused to be entered the substance of the information in a book to be maintained by the said Officer in a prescribed form and ii) refer the informant to the Magistrate. Further, Sub-Section (2) of Section 155 Cr. P.C., mandates that no Police Officer shall investigate a non-cognizable offence without the order of a Magistrate having power to try such case or commit such case for trial.
7. In the instant case, police have failed to comply with the requirements of Section 155(1) and 155(2) of Cr. P.C. There is nothing on record to show that the respondents have referred the informant to the concerned Magistrate as required under Section 155(1) of Cr.P.C., or obtained necessary order as envisaged under Section 155(2) of Cr. P.C., before embarking upon investigation. Thus, on the face of it, the respondents are seen to have violated the provisions of Sections 155(1) and 155(2) of Cr.P.C."

15. Again this Court, in the case of Veeranagouda and others vs. The State of Karnataka in Crl.P. No. 102021/2018 decided on 11/1/2019, considered the requirements of Section 155(1) and (2) of Cr. P.C., and has held in para 9 as follows:--

"The Counsel appearing for the petitioner' also brought to the notice of this Court that when a requisition was given to the Magistrate, only an endorsement is made as permitted to investigate as per section 155 of Cr. P.C. on the very request letter itself and the same is not in accordance with law. The concerned Magistrate did not apply his mind and passed any considered order. On the requisition only an endorsement is made and the same is not the permission in the eye of law. Therefore in reality it is not permission at all and the prosecution has not satisfied the Court that mandatory requirements are complied before proceeding with the investigation in the matter. Legal aspect has not been complied and the same has been over looked by the Court below while ordering for registering the criminal case against the petitioners' herein. Looking to these materials it goes to show that it is the abuse of process of Court to continue the proceedings. Not only it is wasting of valuable time and energy of the Court. Even if the trial is proceeded with, it is a futile exercise in the matter."

- 22 -

NC: 2026:KHC:21040 CRL.P No. 5932 of 2026 HC-KAR

16. Therefore, this Court time and again has quashed the proceedings initiated against the accused persons in respect of non-cognizable offence on the ground that the mandatory provisions of Section 155(1) and (2) of Cr. P.C., are not complied with. However, this Court has not laid down any guidelines for the Learned Magistrates as to how and in what manner they have to pass the Order under Section 155(2) of Cr. P.C., when a requisition is submitted to the Learned Magistrate seeking permission to investigate the non-cognizable offence.

17. In the cases referred above, invariably the Learned Magistrates have passed the orders on the requisition submitted by the SHO of the Police Station by writing a word "permitted" or "permitted to investigate". This Court has held that making such an endorsement on the requisition submitted by the Police is not passing orders and there is no application of judicious mind in permitting the Police Officer to take up the investigation for non- cognizable offence.

18. Under these circumstances, this Court felt it necessary to lay down some guidelines for the benefit of our Judicial Magistrates as to how they have to approach and pass orders when requisition is submitted by the SHO of Police Station seeking permission to investigate into the non-cognizable offence. The provision of Section 155(1) and (2) of Cr. P.C., referred above make it very much clear that the SHO of the Police Station on receiving the information regarding the commission of non-cognizable offence, his first duty is to enter or cause to be entered the substance of such commission in a book maintained by such Officer and then refer the informant to the Magistrate. This is the requirement of Section 155(1) of Cr. P.C. Once the requisition is submitted to the Magistrate, it is for the Jurisdictional Magistrate to consider the requisition submitted by the SHO of Police Station and pass necessary order either permitting the Police Officer to take up the investigation or reject the requisition. Section 155(2) of Cr. P.C., specifically provides that no Police Officer shall investigate the non-cognizable case without the order of the Magistrate having power to try such case or commit such case for trial. Therefore, passing an "order" by the Magistrate permitting the Police Officer to investigate the non-cognizable offence is an important factor. The word without the order of the Magistrate appearing in sub-Section (2) of Section 155 of Cr. P.C., makes it clear that the Magistrate has to pass an 'order' which means supported by reasons. On the other hand, in number of cases, the Jurisdictional Magistrates are writing a word 'permitted' on the requisition submitted by the Police itself which does not satisfy the requirement of Section 155(2) of Cr. P.C., Such an endorsement cannot be equated with the word 'Order'.

- 23 -

NC: 2026:KHC:21040 CRL.P No. 5932 of 2026 HC-KAR

19. Chapter V Rule 1 of Karnataka Criminal Rules of Practice, 1968 also deals with investigation of non-cognizable case. The said provision reads as follows:--

"INVESTIGATION AND PROSECUTION *1. Report under Section 154.--(1) On receipt of the report of the Police Officer under Section 154 of the Code, the Magistrate shall make a note on the report of the date and time of the receipt thereof and initial the same. Before initialing, the Magistrate shall also endorse on the report whether the same has been received by the post or muddam.
2. (1) When a Magistrate directs an investigation of a case under Sections 155(2), 156(3) or 202 of the Code, he shall specify in his order the rank and designation of the Police Officer or the Police Officers by whom the investigation shall be conducted."

20. Therefore, under Rule 1, the Magistrate shall endorse on the report whether the same has been received by post or muddam. Under Rule 2, Magistrate has to specify in his order the rank and designation of the Police Officer or the Police Officer by whom the investigation shall be conducted. Considering the mandatory requirement of Section 155(1) and (2) of Cr. P.C., and Rule 1 and 2 of Chapter V of the Karnataka Criminal Rules of Practice, this Court proceed to laid down the following guidelines for the benefit of the judicial Magistrate working in the State.

i) The Jurisdictional Magistrates shall stop hereafter making endorsement as 'permitted ' on the police requisition itself Such an endorsement is not an order in the eyes of law and as mandated under Section 155(2) of Cr. P.C.

ii) When the requisition is submitted by the informant to the Jurisdictional Magistrate, he should make an endorsement on it as to how it was received, either by post or by Muddam and direct the office to place it before him with a separate order sheet. No order should be passed on the requisition itself. The said order sheet should be continued for further proceedings in the case.

iii) When the requisition is submitted to the Jurisdictional Magistrate, he has to first examine whether the SHO of the police station has referred the informant to him with such requisition.

iv) The Jurisdictional Magistrate should examine the contents of the requisition with his/her judicious mind and record finding as to whether it is a fit case to be investigated, if the Magistrate finds that it is not a fit case to investigate, he/she shall reject the prayer made in the requisition. Only after his/her subjective satisfaction that there is a ground to permit the police officer to take up the investigation, he/she shall record a finding to that effect permitting the police officer to investigate the non-cognizable offence.

- 24 -

NC: 2026:KHC:21040 CRL.P No. 5932 of 2026 HC-KAR

v) In case the Magistrate passes the orders permitting the investigation, he/she shall specify the rank and designation of the Police Officer who has to investigate the case, who shall be other than informant or the complainant.

21. Coming to the case on hand, the SHO of Kagwad Police Station received a complaint from PSI on 23/9/2019 and SHO submitted a requisition to IV Additional JMFC, Athani, seeking permission to investigate the offence under Section 87 of the K.P. Act which is a non-cognizable offence. It is seen that the Learned Jurisdictional Magistrate has made an endorsement on the requisition which reads as follows:--

"Perused materials. Permitted Sd/-"

22. Therefore, absolutely there is no application of judicious mind by the Learned Magistrate before permitting the Police to investigate the non-cognizable offence much less an order passed by the Learned Magistrate.

23. Under these circumstances, the proceedings initiated against the petitioner in CC No. 3397/2019 pending on the file of the IV Additional Civil Judge and JMFC, Athani, are liable to be quashed so far as the petitioner is concerned. Accordingly, the petition filed under Section 482 of Cr. P.C., is allowed and the said proceedings are hereby quashed as against the petitioner is concerned."

(Emphasis supplied) This has been the law right from 2016 as followed in the afore-quoted judgment. But, the Magistrates have not changed their attitude of passing callous orders of granting permission which sometimes is only a one word order "permitted". Therefore, the learned Magistrates by their callous action of passing of such orders have generated huge litigation before this Court as petitions are being filed under Section 482 of the Cr.P.C., seeking quashing of such orders which grant permission bearing no application of mind. Therefore, the learned Magistrates who pass such orders have contributed/ contributing to the docket explosion before this Court. It is rather unfortunate that the learned Magistrates are contributing to the pendency of such cases in the judiciary itself. It is high time now, that the learned Magistrates should

- 25 -

NC: 2026:KHC:21040 CRL.P No. 5932 of 2026 HC-KAR mend their ways and apply their mind to the requisitions received and then pass appropriate orders. Since no orders are being passed despite repeated orders of this Court of the kind that this Court has directed. Therefore, I deem it appropriate to invoke the power under Section 483 of the Cr.P.C., and direct correction of errors by the learned Magistrates. Section 483 of the Cr.P.C., reads as follows:

"483. Duty of High Court to exercise continuous superintendence over Courts of Judicial Magistrates.--Every High Court shall so exercise its superintendence over the Courts of Judicial Magistrates subordinate to it as to ensure that there is an expeditious and proper disposal of cases by such Magistrates."

Section 483 directs that every High Court shall so exercise its superintendence over Courts of Judicial Magistrates to ensure that expeditious and proper disposal of cases by such Magistrates. Section 483 did fall for interpretation before the Apex Court in plethora of cases. I deem it appropriate to quote a few. The Apex Court in the case of POPULAR MUTHIAH v. STATE3 has held as follows:

"24. It is also significant to note that whereas inherent power of a court or a tribunal is generally recognised, such power has been recognised under the Code of Criminal Procedure only in the High Court and not in any other court. The High Court apart from exercising its revisional or inherent power indisputably may also exercise its supervisory jurisdiction in terms of Article 227 of the Constitution of India and in some matters in terms of Section 483 thereof. The High Court, therefore, has a prominent place in the Code of Criminal Procedure vis-à-vis the Court of Session which is also possessed of a revisional power.

(Emphasis supplied) The Apex Court holds that the High Court apart from exercising its revisional or inherent power may also exercise its supervisory jurisdiction in terms of Article 227 of the Constitution of India and in some cases in terms of Section 483 of the Cr.P.C., The Apex Court again in the case of DHARMESHBHAI VASUDEVBHAI AND OTHERS v. STATE OF GUJARAT4 has held as follows:

3
(2006) 7 SCC 296 4 (2009) 6 SCC 576
- 26 -

NC: 2026:KHC:21040 CRL.P No. 5932 of 2026 HC-KAR "12. The High Court, apart from exercising its supervisory jurisdiction under Articles 227 and 235 of the Constitution of India, has a duty to exercise continuous superintendence over the Judicial Magistrates in terms of Section 483 of the Code of Criminal Procedure. It reads as under:

"483. Duty of High Court to exercise continuous superintendence over Courts of Judicial Magistrates.--Every High Court shall so exercise its superintendence over the Courts of Judicial Magistrates subordinate to it as to ensure that there is an expeditious and proper disposal of cases by such Magistrates."

13. When an order passed by a Magistrate which was wholly without jurisdiction was brought to the notice of the High Court, it could have interfered therewith even suo motu. In Adalat Prasad v. Rooplal Jindal [(2004) 7 SCC 338 : 2004 SCC (Cri) 1927] , although this aspect of the matter has not been considered but having regard to the power exercised by the Magistrate under Chapters 16 and 17 of the Code, it was held: (SCC p. 343, para 14) "14. But after taking cognizance of the complaint and examining the complainant and the witnesses if he is satisfied that there is sufficient ground to proceed with the complaint he can issue process by way of summons under Section 204 of the Code. Therefore, what is necessary or a condition precedent for issuing process under Section 204 is the satisfaction of the Magistrate either by examination of the complainant and the witnesses or by the inquiry contemplated under Section 202 that there is sufficient ground for proceeding with the complaint hence issue the process under Section 204 of the Code. In none of these stages the Code has provided for hearing the summoned accused, for obvious reasons because this is only a preliminary stage and the stage of hearing of the accused would only arise at a subsequent stage provided for in the latter provision in the Code. It is true as held by this Court in Mathew case [K.M. Mathew v. State of Kerala, (1992) 1 SCC 217 : 1992 SCC (Cri) 88] that before issuance of summons the Magistrate should be satisfied that there is sufficient ground for proceeding with the complaint but that satisfaction is to be arrived at by the inquiry conducted by him as contemplated under Sections 200 and 202, and the only stage of dismissal of the complaint arises under Section 203 of the Code at which stage the accused has no role to play, therefore, the question of the accused on receipt of summons approaching the court and making an application for dismissal of the complaint under Section 203 of the Code on a reconsideration of the material available on record is impermissible because by then Section 203 is already over and the Magistrate has proceeded further to Section 204 stage."

Adalat Prasad has been followed by this Court in Everest Advertising (P) Ltd. v. State Govt. of NCT of Delhi [(2007) 5 SCC 54 : (2007) 2 SCC (Cri) 444] and Dinesh Dalmia v. CBI [(2007) 8 SCC

- 27 -

NC: 2026:KHC:21040 CRL.P No. 5932 of 2026 HC-KAR 770 : (2008) 1 SCC (Cri) 36] . To the same effect is the decision of this Court in S. Suresh v. Annappa Reddy [(2004) 13 SCC 424] .

14. For the reasons aforementioned, the impugned judgments cannot be sustained which are set aside accordingly. Other impugned judgments have been passed by the High Court relying on the judgment and order passed in SCRLA No. 701 of 2005. It is, however, made clear that we have not entered into the merits of the matter."

(Emphasis supplied) The Apex Court directs the High Court that apart from exercising its supervisory jurisdiction under Articles 227 and 235 of the Constitution of India it has a duty to exercise continuous superintendence over judicial Magistrates in terms of Section 483 of the Cr.P.C. In the light of the provision and its interpretation by the Apex Court, I deem it appropriate to invoke the said power to direct the learned Magistrates to pass appropriate orders which should contain the following:

" (i) The learned Magistrates shall record as to who has submitted the requisition whether it is the informant or the Station House Officer and make an endorsement of receipt of requisition in a separate order sheet.
(ii) The learned Magistrates shall not pass any order if the complaint is not enclosed to the requisition.
(iii) The learned Magistrates shall notice and examine the contents of the requisition and record a prima facie finding as to whether it is a fit case to be investigated and if it is not a fit case to be investigated, the learned Magistrates shall reject the prayer made in the requisition. To pass this order, the order of the learned Magistrates shall bear application of mind by not rendering a detailed order or detailed inquiry at that stage but it shall bear application of mind.
(iv) The learned Magistrates should forthwith stop using the words "permitted", "perused permitted" or "perused requisition permitted registration of FIR" on the requisition itself and pass separate orders and maintain a separate order sheet with regard to the grant of such permission. Granting permission on the requisition would be contrary to law.
(v) The order of the learned Magistrates shall contain all the aforesaid.

Any deviation thereof from what is directed will be construed that the Magistrates are contributing to the huge pendency of cases by their callous action of passing inappropriate orders and would be viewed seriously."

- 28 -

NC: 2026:KHC:21040 CRL.P No. 5932 of 2026 HC-KAR (Emphasis supplied) The aforesaid directions/guidelines have become necessary, as this Court in plethora of cases has quashed orders passed by learned Magistrates permitting registration of FIRs on the ground that they bear no application of mind. If a victim would go before the Station House Officer of a jurisdictional Police Station and seek to register a crime of being beaten up which would become an offence punishable under Section 323 of the IPC or intimidation which would become offence under Section 506 of the IPC or any other non-cognizable offences and as a matter of fact several offences under the Karnataka Police Act which the Police themselves seek to register, all go away to the winds for the sole reason of the learned Magistrates not applying their minds while granting permission. The victim who has received blows which will become an offence under Section 323 or offence under Section 506 of the IPC or any other non-congnizable offence, will never get justice all because of the act of the learned Magistrates. Therefore, in a criminal justice system, the victim cannot be seen to be shown the doors by judicial acts. Hence, it is high time that the learned Magistrates, who would grant permission to investigate, follow the drill that is indicated hereinabove, failing which justice to a victim would become illusory.

8. Insofar as the submission of the learned counsel for the petitioner that the informant should be sent to the learned Magistrate seeking permission and not the Station House Officer would again become unacceptable though not completely but at least partially. This Court in the case of ANAND SINGH v. STATE OF KARNATAKA in Crl.P.No.3082 of 2007, disposed on 22.10.2008, has held that the informant should be referred to the learned Magistrate with a requisition seeking permission to investigate the case. This is further followed by another co-ordinate Bench in PRAVEEN BASAVANNEPPA SHIVALLI v. STATE OF KARNATAKA AND OTHERES5 where this Court has held as follows:

"11. The Karnataka Police Manual, which does not have statutory force, but contains the guidelines to the Department Officers, in Chapter XXVII, Order 1211 relating to non cognizable cases states as follows:
5
2016 SCC OnLine Kar 4070
- 29 -
NC: 2026:KHC:21040 CRL.P No. 5932 of 2026 HC-KAR "1211. (1) When a Police Officer finds it necessary to lay information before a Magistrate in a non cognizable case, he may, under Clause (b) of Sub-Section(1) of Section 190 of the Code of Criminal Procedure, make a report to the Magistrate in writing of the facts which constitute such offence.
(2) if there are persistent complaints against a particular individual, which legally fall under the category of a non-

cognizable offence, the following action may be taken-

(a) Obtain orders of the competent court to register the N.C. case and investigate and/or

(b) initiate action under Section 110 Cr. P.C. if there is persistent commission of non-cognizable offence by a given individual resulting in breach of peace."

12. Concededly, there was no other complaint against the petitioner and hence, clause 2(b) supra, is not attracted.

13. In the case of Anand Singh v. State of Karnataka, (Crl. P. No. 3082/2007, decided on 22.10.08), this Court has held, "that under S. 155 of Cr. P.C., the police officer has no authority to approach the Magistrate with a requisition seeking permission to investigate the case."

14. In Mukkatira Anitha Machaiah v. State of Karnataka, (Crl. P. No. 5934/2009 decided on 20.08.2013), the 2nd respondent - informant, having submitted a complaint, SHO registered a case and submitted a requisition to the Magistrate to accord permission to investigate the matter. With reference to the said requisition, permission was granted by the Magistrate. Investigation was made and the charge-sheet was filed. to quash the charge-sheet and all related proceedings, a criminal petition under S. 482 Cr. P.C. was filed. By noticing that the procedure adopted by the SHO is without authority of law and holding that same is not contemplated under S. 155 Cr. P.C. and that, therefore, the permission granted by the Magistrate on such a requisition is also without any basis and as such the investigation carried and the charge-sheet filed thereon by the police was held to be without authority of law and the prosecution launched was quashed.

15. In the case or Dr. Gururaj v. State of Karnataka, (CRL.P. 100046/2014, decided on 22.01.2014), a complaint was filed before the police alleging abusive words used and life threat given by the petitioners and about the robbery of some gold ornaments. Police registered the case for the offences under Ss. 504, 506 and 392 of IPC and conducted the investigation. It was found that the offences

- 30 -

NC: 2026:KHC:21040 CRL.P No. 5932 of 2026 HC-KAR punishable under Ss. 504 and 506 of IPC are only made out. A charge-sheet was filed and the learned Magistrate took cognizance of the offences punishable under Ss. 504 and 506 of IPC, registered the criminal case and ordered issue of summons to the accused. The said action was assailed by filing a petition under S. 482 Cr. P.C. on the ground that the police are empowered to investigate the offences but if the police arrive at the conclusion that only non cognizable offences are made out, then, they can file a report and the Magistrate has to look into the matter and find out, whether cognizance can be taken for the non cognizable offences or whether it requires any further investigation, by referring the matter to the police to reinvestigate the case under S. 202 of Cr. P.C. Reliance was placed on the decisions in the cases of (i) Mam Chand v. State, 1999 Crl. L.J. 1592 and (ii) P. Kunhumuhammed v. State of Kerala, 1981 Crl. L.J. 356. Having considered the matter and finding that the police have submitted charge-sheet for the offences under Ss. 504 and 506 of IPC and the Magistrate without application of mind and without perusing the charge-sheet papers to ascertain whether the report submitted by the police has to be treated as a complaint under S.2(h) of Cr. P.C. or whether under S. 202 Cr. P.C. further investigation is required, has passed the impugned order, the case was remitted to the Magistrate and the criminal petition was disposed of accordingly.

16. In the present case, 2nd respondent having acted contrary to sub-section(1) of S. 155 Cr. P.C. and the learned Magistrate having not passed 'an order', instead, having made an entry 'permitted', being not 'an order' in the eye of law and in view of the prohibition contained in sub-section(2) of S. 155 Cr. P.C., the investigation made and the consequential charge-sheet filed for the offences under Ss. 504, 506 and 323 of IPC and the taking of cognizance of these offences and the issue of non bailable warrant in the first instance itself for proceeding further with the case against the accused are absolutely illegal. It is obvious that the police and the Magistrate have not bothered to look into S. 155 Cr. P.C. before proceeding further in the matter. Non application of mind and mechanical approach to the case are apparent.

17. The question as to how, in what manner and to what extent, the inherent power under S. 482 of the Code can be exercised for quashing the registration of FIR/charge- sheet/complaint etc. is no more res integra. In State of Haryana v. Bhajan Lal, 1992 Supp (1) SCC 535, the propositions of law has been laid down in para 102. The relevant proposition for this case is at SI. No. (4) and the same reads as follows:

"(4) Where, the allegations in the FIR do not constitute a cognizable offence but constitute only a non-cognizable offence, no
- 31 -

NC: 2026:KHC:21040 CRL.P No. 5932 of 2026 HC-KAR investigation is permitted by a Police Officer without an order of a Magistrate as contemplated under S. 155(2) of the Code."

(emphasis supplied)

18. Statutory safeguard given under S.155(2) Cr. P.C. must be strictly followed, since the same has been conceived in public interest and as a guarantee against frivolous and vexatious investigations.

19. In the present case, as is clear from Annexure-J itself, the alleged offences being non-cognizable, in view of the safeguard provided under S.155(2) Cr. P.C. the police should have referred the respondent No. 3 to the Magistrate."

(Emphasis supplied) Though the afore-quoted judgments of the co-ordinate benches of this Court have held that it is the informant who has to approach the Magistrate and not the Station House Officer, what is necessary to be noticed is, what this Court holds in PRAVEEN BASAVANNEPPA SHIVALLI (supra) referring to the Police Manual which mandates that a Police Officer finding it necessary to lay information before a Magistrate in a cognizable offence, may make a report in writing of such facts which constitute such offence. Therefore, it becomes necessary to notice the interpretation rendered by several High Courts of the very provision that has fallen for consideration in the case at hand.

(i) The Bombay High Court in the case of KEDARNATH v. STATE OF MAHARASHTRA6 has held as follows:

"4 . Thus, the grievance in a nutshell is that the police without the order from the Magistrate investigated into the offence which is non-cognizable. All that which is required to be done is to make a report to the Magistrate of having received a report of Commission of non-cognizable offence. According to the present non-applicant No. 2, therefore, the action of the Investigating Officer in seeking permission for investigation into the offences was absolutely without any grounds and foundation. According to the non-applicant, as was further urged before the Court, that in the intervening period, the present applicant has already filed a private complaint before the Judicial Magistrate First Class and even examined the witnesses in which process was issued and in that background, no further investigation was warranted or permissible. The order was also challenged on account of being an unreasoned order.
6
2005(4) Mh.LJ 833
- 32 -
                                                        NC: 2026:KHC:21040
                                                   CRL.P No. 5932 of 2026


    HC-KAR




                                       .... ....     ....



14. It is pertinent to note that the Additional Sessions Judge has not quashed the FIR lodged by Kedamath i.e. the applicant herein. What would remain is the FIR as a fact without any investigation, while the applicant's case for cognizable offence filed by him will be proceeded as a private case unassisted by the prosecution by State when the State Police is otherwise well acquainted and equipped with the investigating machinery. It can still happen that in the course of investigation of a non-cognizable offence, the investigating Officer may file a final report under Section 173 of Criminal Procedure Code for the offences which may be cognizable if so found to have been committed. The process of investigation which is to be commenced, therefore, cannot be throttled based on grounds such as apprehensions or propriety."

(Emphasis supplied) The High Court of Bombay notices that a report has to be made to the learned Magistrate once the Station House Officer receives a report of a non-cognizable offence.

(ii) The High Court of Allahabad in BRIJ LAL BHAR v. STATE OF U.P. AND OTHERS7 has held as follows:

"5. It is opposed by the learned A.G.A. by submitting:
1. That according to the provisions of Section 155 Cr.P.C. the information of registering N.C.R. is referred to the magistrate concerned and no police officer shall investigate a non cognizable case without the order of the magistrate having power to try such case or commit the case for trial Therefore, only incharge of the police station concerned was the competent person to get the permission from the magistrate concerned for doing the investigation of a case of non cognizable offence. The first informant was having no right to move an application under Section 155(2) There is no illegality in the impugned order dated 17.11.2005 so the same may not be set aside.

After hearing the learned Counsel for the revisionist and the learned A.G.A. and from the perusal of the report, it appears that in the present case two important "issues" are involved as;

7

2006 (55) ACC 864

- 33 -

NC: 2026:KHC:21040 CRL.P No. 5932 of 2026 HC-KAR (1) whether the officer in charge of the police station concerned himself is empowered to convert the report of non- cognizable offence into the report of cognizable offence upon receiving sufficient material disclosing the commission of a cognizable offence without the order of the magistrate concerned.

(2) Whether for getting, the order to investigate the non-cognizable case, the first informant has any right to move an application, before the magistrate concerned under Section 155(2) Cr.P.C. or it can only be moved by a police officer of a police station concerned.

.... .... ....

8. Now I deal with issue No. 2. According to the provision of Section 155 Cr.P.C. only officer in charge or any police officer of a police station concerned can move an application to obtain the order for investigation from the magistrate concerned of a non cognizable case and there is no legal bar for moving such application by the first informant, Section 155(2) Cr.P.C. also envisages that no police officer shall investigate a non cognizable case without the 'order' of magistrate, here the word 'order' as mentioned above, it is relevant to deal with issue No. 2, in the wording of the provision of Section 155(2) the word 'without order' is used. Therefore, the order may be passed by the magistrate concerned on the application of a police officer concerned or on the application of the first informant also. According to the provisions of Section 154 Cr.P.C. also the case is registered on the information given to the officer in-charge of a police station, relating to the commission of a cognizable offence. In default, the first informant may move an application under Section 156(3) for passing the 'order' for doing investigation, it provides a right to the first informant to move an application on this analogy the first informant is also a competent person to move an application under Section 155(2) Cr.P.C."

(Emphasis supplied) The High Court of Allahabad frames a specific issue with regard to getting an order to investigate, is only the right of the first informant to move the Magistrate or it can be moved by the Police Officer of a police station concerned. It is

- 34 -

NC: 2026:KHC:21040 CRL.P No. 5932 of 2026 HC-KAR answered that it can either be the first informant or the police officer.

(iii) This is iterated by the Allahabad High Court in the case of KUNWAR SINGH v. STATE OF U.P. AND OTHERS8 wherein it has held as follows:

"7. From the perusal of the aforesaid statutory provision it is absolutely clear, without any ambiguity, that no non-cognizable offence can be investigated by the police without an order passed by a Magistrate. It is nowhere provided under the said section as to who will apply for making an investigation under Section 155(2) Cr.P.C. of a non-cognizable offence. The Court cannot add or subtract anything in the statutory section. The court is empowered only to interpret the statute as is enacted by the legislature. The power to amend any statutory provision is the province of the legislature and not of the courts.
8. In this view of the matter, when we look at Section 155(2) Cr.P.C. we find that there is nothing in the aforesaid Section as to disentitle the complainant to approach the Court with the prayer seeking his direction to direct the police to make an investigation of his N.C.R. Section 155(2) Cr.P.C. does not provide that but for the Police Officer no other person can approach the Magistrate for seeking his direction under the aforesaid Section.
9. In this view of the matter, I am of the considered opinion that the law laid down in 1995 ACC page 254 Naveen Chandra Panday v. State is not a good law. On the contrary the said judgment is against the statutory provision. The law laid down by this Court in 2006 (55) ACC 864 Brij Lal Bhar v. State of U.P. through Principal Secretary, Lucknow and Ors. lays down the correct proposition of law."

(Emphasis supplied)

(iv) The Andhra Pradesh High Court in SAJJAL AGARWAL v. STATE OF A.P. AND OTHERS9 has held as follows:

"8. In my opinion, there is no illegality or contravention of Section 155(1) Code of Criminal Procedure by any of the two Station 8 2007 (57) ACC 331 9 Criminal Petition No.4442/2009
- 35 -
NC: 2026:KHC:21040 CRL.P No. 5932 of 2026 HC-KAR House Officers in these cases. In case a Station House Officer receives a report containing information of commission of non- cognizable offence, then, he is bound to refer the informant/complainant to the Magistrate after entering substance of the information in general diary maintained in the police station. In such an event, the Magistrate will follow the procedure prescribed under Sections 200 - 204 Code of Criminal Procedure. After recording statement of the complainant and the witnesses present if any, on oath, it would be open for the magistrate either to dismiss the complaint under Section 203 Code of Criminal Procedure if the Magistrate is of the opinion that there is no sufficient ground for proceeding, or otherwise to issue process under Section 204 Code of Criminal Procedure to the accused.
9. The police officer is barred from investigating a non- cognizable case without order of a Magistrate who has power to try such case or commit such case for trial, in view of Section 155(2) Code of Criminal Procedure Argument of the Petitioners' counsel that the Station House Officer is not entitled to approach the Magistrate with a petition for permission under Section 155(2) Code of Criminal Procedure for investigating a non-cognizable case, has no legal basis. Sub-section (2) of Section 155 Code of Criminal Procedure which provides for investigation of a non-cognizable case by a police officer, is silent as who is competent to invoke the said provision before the Magistrate. It is open either to a police officer or to any complainant to approach the Magistrate under Sub-section (2) of Section 155 and seek permission of the Magistrate empowering a police officer to investigate a non-cognizable case. In my opinion, Sub-section (2) is an exception to Sub-section (1) of Section 155. Not only a police officer or a complainant can approach the Magistrate under Section 155(2) Code of Criminal Procedure but also the Magistrate suo motu can order a police officer to investigate a non-cognizable case.
10. It is contended by the Petitioners' counsel that the Courts below in these two cases granted permission under Section 155(2) Code of Criminal Procedure without giving any reasons for grant of such permission. In case a police officer or a complainant approaches the Magistrate for permission under Section 155(2) Code of Criminal Procedure, it is not incumbent on the Magistrate to grant the permission invariably. It is open to the Magistrate either to grant permission or refuse to grant permission. When there is such discretion vested in the Magistrate, it is desirable that the Magistrate should give reasons for empowering a police officer to investigate a non-cognizable case, so that an aggrieved party will be in a position
- 36 -

NC: 2026:KHC:21040 CRL.P No. 5932 of 2026 HC-KAR to question the same in higher Courts and will be in a position to know for what reasons his application was considered or not considered. This Court is of the opinion that the Magistrate should not be casual in granting permission under Section 155(2) Code of Criminal Procedure simply because a police officer requested for such permission. The Magistrate has to consider entire gamut of the case and take into account whether a police officer will be in a position to collect better material during investigation than the complainant himself furnishing material in support of his case. Otherwise there is every possibility of misuse of Section 155(2) Code of Criminal Procedure in case such power is given to any unscrupulous police officer misusing his official position and harassing the named accused persons........"

(Emphasis supplied) The High Court of Andhra Pradesh while interpreting sub- section (2) of Section 155 of the Cr.P.C. holds that not only the Police Officer can knock at the doors of the learned Magistrate, but the informant as well. Therefore the inference would be, it can either be the first informant or the police officer who could approach the learned Magistrate.

(v) The High Court of Kerala in ANTO JOSEPH v. STATE OF KERALA10 has held as follows:

"15. It was held that there was nothing in S. 155 of the Code which dis-entitles the complainant to approach the Court with the prayer seeking his direction to direct the police to make an investigation of his complaint. It was further held that S.155(2) of the Code does not provide that but for the Police Officer no other person can approach the Magistrate for seeking his direction under the aforesaid Section.
16. It is a fundamental canon of statutory construction that the words of a statute must be read in their context and with a view to their place in the overall statutory scheme. It is of course true that under sub-section (1) of S.155 of the Code mandates that when the information relates to a non-cognizable offence, the police has to refer the informant to the Magistrate after recording the substance of the information. However the section does not say that the order to investigate should be secured by the informant. The principle of the maxim "A Verbis Legis Non Est Recedendum" meaning that there can be no departure from the express words of law is apposite in this context. The statute requires to be interpreted without doing any violence to the language used therein. The Court cannot re-write, recast or reframe the legislation for the reason that it has no power 10 ILR 2016 (3) Ker.556
- 37 -
NC: 2026:KHC:21040 CRL.P No. 5932 of 2026 HC-KAR to legislate.
17. A reading of sub-section (2) will reveal that upon information given of the commission of a non-cognizable offence, a police officer can, instead of merely referring the informant to the Magistrate under S.155(1), report the case to the Magistrate under S.155(2), who can, under such circumstances, order such investigation, without first taking cognizance of the offence under S.190 of the Code. Once a police officer takes up investigation of a non-cognizable case, after getting due orders, the investigation which he holds becomes an investigation under Chapter XII, and he becomes vested with all the powers bestowed on him under that Chapter including the power to file a final report. Of course, a private person may also move the learned Magistrate and secure order but the investigation can only be carried out by the officer-in-charge of the police station within whose limits the non-cognizable offence was committed. In view of the above, the contention vociferously urged by the learned Counsel cannot be sustained. It is held that no such embargo can be placed and the orders can be passed by the learned Magistrate on the motion of the complainant himself or at the instance of the Officer- in-Charge of the Police Station.
18. However, the learned Magistrate before whom such information is placed seeking orders under S.155(2) of the Code will have to make sure that the police officer is not indiscriminately abusing his powers to commence an investigation in a non-cognizable case. The learned Magistrate is bound to form his own conclusion on the basis of the materials placed before him."

(Emphasis supplied)

(vi) Again, the Kerala High Court in the case of MANOJ P.JOHN v. STATE OF KERALA11 has held as follows:

"8. The reading of section 155 Cr.P.C. along with above decisions, clearly show that a non cognizable offence cannot be investigated by the police officer without the permission of the jurisdictional magistrate and also that such permission can be sought by a private person or the police officer concerned. There is nothing in the section to indicate that when an informant approach the police officer, he alone shall seek permission of the Magistrate to commence investigation. In fact, an identical contention as now raised by the petitioner herein was raised in Anto Joseph case ,which was correctly rejected.
11 Crl.MC No.3221 of 2018
- 38 -
NC: 2026:KHC:21040 CRL.P No. 5932 of 2026 HC-KAR Hence, the above contention of the learned counsel for the petitioner cannot survive.
9. According to the petitioner, the second respondent had submitted a detailed complaint enclosing the print out of certain Facebook posts. However, when the permission was sought, none of the above materials were placed before the Magistrate. It was hence, contended that the Magistrate did not have any material before him for a proper application of mind. It was contended that, in Anto Joseph's case it was held that learned Magistrate before whom such information is placed seeking order under section 155 (2) will have to make sure that the police officer is not indiscriminately abusing his powers in commencing an investigation in a non-cognizable case.
10. It is true that there is nothing to show that either the complaint or the enclosures were placed before the Magistrate.

However, the crux of the facts constituting the allegation was referred to in the application submitted by the SHO. Essentially, the very purport of the section 155 Cr.P.C. is to ensure that the power of the police officer to commence investigation is not indiscriminately used. In view of that matter, I cannot agree with the contention of the learned counsel for the petitioner that the Magistrate did not judiciously apply the mind while according permission to commence investigation."

(Emphasis supplied) The High Court of Kerala in the afore-quoted judgments, also holds that it can either be the first informant or the police officer who can approach the Magistrate seeking permission to register an FIR on a non-cognizable offence.

(vii) In PRAKASH RAJ v. STATE OF KARNATAKA12 a co-ordinate Bench of this Court holds as follows:

"6.2. Section 155(2) of the Code states that in case a police officer decides to investigate, he cannot do so without the order of the Magistrate having power to try such case or commit the case for trial. That means the police officer has to approach the Magistrate for an order. Section 156 of the Code deals with power of the police officer to investigate any cognizable offence. He need not approach the Magistrate for an order as required in relation to a non- cognizable offence. To make it more clear, for investigating a non-
12
Criminal Petition No.2394 of 2020
- 39 -
NC: 2026:KHC:21040 CRL.P No. 5932 of 2026 HC-KAR cognizable offence, what is required is the order of the Magistrate (permission) and in respect of cognizable offence, the police officer has got every right to investigate without any kind of order or permission by the Magistrate. Since section 155(1) states that after entering the substance of the information in a book, the Station House Officer may refer the informant to the Magistrate, it is necessary to elucidate this aspect. And for this purpose section 190 of the Code needs to be referred to.
6.3. Section 190 of the Code deals with taking cognizance of the offences by the Magistrate. A Magistrate of the First Class and a Magistrate of the Second Class specially empowered by the Chief Judicial Magistrate can take cognizance of any offence under three circumstances, namely (a) upon receiving a complaint of facts constituting an offence or offences, i.e., under section 200 of the Code (b) upon a police report under section 173 of the Code and, lastly (c) upon information received from any person other than a police officer or upon his (Magistrate's) own knowledge about commission of an offence. Now, if the purpose of referring the informant to the Magistrate as envisaged under section 155(1) is analyzed, it can be said that it is for the purpose of enabling the informant to make a complaint to the Magistrate according to section 200 of the Code if he so desires, and in that event the Magistrate may take cognizance of the offence according to section 190(a) of the Code if a case is made out. So it is clear that a person who reports to the police of an offence which is non-cognizable has every right to make a complaint according to section 200 of the Code. At the same time it may also be stated that nothing prevents a police officer from applying to the Magistrate for an order to register FIR and proceed further according to section 155(2) of the Code. This is what is discernible if sections 155 and 190 of the Code are read."

(Emphasis supplied) The co-ordinate bench deviates from the earlier principles laid down by this Court and holds that nothing prevents a Police Officer from applying to a Magistrate for an order to register FIR and proceed according to sub-section (2) of Section 155 of the Cr.P.C.

9. On a coalesce of all the judgments what would unmistakably emerge is that, it is open to a Police Officer or any complainant to approach the Magistrate under sub-section (2) of Section 155 of the Cr.P.C., to investigate a non- cognizable offence. There is nothing in the section to indicate

- 40 -

NC: 2026:KHC:21040 CRL.P No. 5932 of 2026 HC-KAR that the informant alone should seek permission from the Magistrate to commence investigation. I deem it appropriate to concur such plethora of opinions rendered by various High Courts as what sub-section (1) mandates referring the informant to the Magistrate. Sub-section (2) remains silent as to who has to obtain permission. Therefore, permission can either be sought by the complainant or by the Station House Officer. Wherefore, it is not necessary for the informant alone to knock at the doors of the learned Magistrate with a requisition seeking permission for registration of FIR, it could be either the informant or the Station House officer. I am in respectful agreement with the view taken by other High Courts and the co-ordinate bench of this Court in PRAKASH RAJ (supra).

10. Coming to the facts of the case at hand, the learned Magistrate has granted permission as quoted hereinabove. It is in blatant violation of what is narrated and analysed in the course of the order. Therefore, I deem it appropriate to quash the order granting such permission and resultant registration of crime and direct the learned Magistrate to pass order afresh upon the requisition made bearing in mind the observations made in the course of the order. The order shall contain what is needed to contain as is observed hereinabove.

11. For the aforesaid reasons, I pass the following:

ORDER
(i) Writ Petition is allowed.
(ii) The order and the Crime registered on the strength of the order permitting registration stands quashed.
(iii) The matter is remitted back to the hands of the learned Magistrate to pass appropriate orders in accordance with law bearing in mind the observations/guidelines laid down in the course of the order.
(iv) The Registry shall circulate this order to all the Magistrates in the State for their guidance and its strict compliance.

- 41 -

NC: 2026:KHC:21040 CRL.P No. 5932 of 2026 HC-KAR

(v) The Registry is directed to communicate the order to the Director General and Inspector General of Police, for compliance with the guidelines laid down in the course of the order."

It is no doubt true that on an earlier occasion in the case of GOPALAKRISHNA M.N. v. STATE OF KARNATAKA - Criminal Petition No.55 of 2022 decided on 27th September, 2022 this Court had followed the judgment in the case of ANAND SINGH supra and had quashed the proceedings on the ground that the informant is the one who has to travel to the doors of the learned Magistrate seeking permission. But, that was only following the judgment in the case of ANAND SINGH supra. In the subsequent judgment considering the case of ANAND SINGH, co-ordinate Benches of this Court had deviated from the said mandatoriness of the informant himself travelling to the doors of the Magistrate and held that it can be either the informant or the Station House Officer. In that light considering the earlier judgment of this Bench in VIJESH PILLAI supra this Court did hold that either the informant or the Station House Officer can seek permission of the learned Magistrate in a non-cognizable offence. Merely because the informant does not go to the Magistrate to seek permission it would not vitiate the proceedings. Therefore, the contention that the informant has not sought permission from the hands of the learned Magistrate becomes unacceptable. But, that would not mean that the matter should be remitted to the hands of the learned Magistrate or the concerned special Court, in the light of the offence itself not being met in the case at hand. Therefore, permitting further proceedings, despite the aforesaid lacunae in the ingredients for the offence and the procedural aberration, would become an abuse of the process of law and result in miscarriage of justice.

10. For the aforesaid reasons, the following:

ORDER
(i) Criminal Petitions are allowed.
(ii) Charge sheet in Crime No.107 of 2023 and proceedings in C.C.No.638 of 2024 pending before the 42nd Additional Chief Metropolitan Magistrate (Special Court for Trial of Cases against sitting as
- 42 -

NC: 2026:KHC:21040 CRL.P No. 5932 of 2026 HC-KAR well as former MPs/MLAs, triable by Magistrate in the State of Karnataka) at Bangalore stand quashed."

4. In the light of the order passed by this Court (supra) and for the reasons aforementioned, the following:

ORDER
(i) The Criminal Petition is allowed.
(ii) The proceedings in C.C.No.14275/2023 pending before the 39th A.C.M.M., Bengaluru, stand quashed, qua the petitioner.

Sd/-

(M.NAGAPRASANNA) JUDGE CBC List No.: 4 Sl No.: 5