Citation : 2015 Latest Caselaw 454 Bom
Judgement Date : 21 October, 2015
Cr.WP 159/14 & others
- 1 -
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
CRIMINAL WRIT PETITION NO.159 OF 2014
Avinash S/o Trimbakrao Dhondage,
Age: 41 years, Occu. Service as
Executive Engineer, PWD, Hingoli. ....PETITIONER.
Versus
1}
The State of Maharashtra,
Through Police Station Officer,
Shivajinagar, Nanded.
2} Datta S/o Tulshiram Shembale,
Age: 44 Yrs., Occu. Agri, and Business,
R/o 133-B, Shiv Kripa Niwas, Shobha Nagar,
Nanded. ...RESPONDENTS.
( Respondent No. 2 is Orig. Complainant.)
Mr. N.B. Khandare, Adv. For Petitioner.
Mr. M.N. Nerlikar, A.P.P. For Res. No.1.
Mr. S.S. Thombre,Adv. for Respondent No.2.
WITH
CRIMINAL APPLICATION NO.219 OF 2014
Mohan S/o Vasantrao Sangvikar,
Age: Adult, Occu. Govt. Service as
Sub Divisional Engineer,
Public Works Sub Division (South),
At Present Sub Division ( Building),
At Nanded, Dist. Nanded. ....APPLICANT.
(Original Accused NO. 6)
Versus
::: Uploaded on - 21/10/2015 ::: Downloaded on - 22/10/2015 00:01:05 :::
Cr.WP 159/14 & others
- 2 -
1} The State of Maharashtra,
Through Station Officer,
Police Station, Shivajinagar,
Nanded. Tq and Dist. Nanded.
2} Datta S/o Tulshiram Shembale,
Age: 44 Yrs., Occu. Agri, and Business,
R/o 133-B, Shiv Kripa Niwas, Shobha Nagar,
Nanded. ...RESPONDENTS.
( Respondent No. 2 is Orig. Complainant.)
Mr. P.G. Godhamgaonkar, Adv. For Applicant.
Mr. S.S. Thombre Adv. for Respondent No.2.
Mr. M.N. Nerlikar, A.P.P. For Res. No.1.
WITH
CRIMINAL APPLICATION NO.847 OF 2014
Shankar S/o Vithalrao Totawar,
Age: 48 Years, Occu. Sub Divisional
Engineer, P.W.D. At Bhokar,
R/o Shashtri-Nagar, Nanded. ....APPLICANT.
( Accused NO. 4)
Versus
1} The State of Maharashtra,
Through Station Officer,
Police Station, Shivajinagar,
Nanded, at & District-Nanded.
2} Datta S/o Tulshiram Shembale,
Age: 44 Yrs., Occu. Agri, and Business,
R/o 133-B, Shiv Kripa Niwas, Shobha Nagar,
Nanded. ...RESPONDENTS.
( Respondent No. 2 is Orig. Complainant.)
::: Uploaded on - 21/10/2015 ::: Downloaded on - 22/10/2015 00:01:05 :::
Cr.WP 159/14 & others
- 3 -
Mr. P.G. Godhamgaonkar, Adv. For Applicant
Mr. S.S. Thombre Adv.for Respondent No.2.
Mr. M.N. Nerlikar, A.P.P. For Res. No.1.
WITH
CRIMINAL APPLICATION NO.901 OF 2014
1} Surendra Nemaji Gaware,
Age: 53 Years, Occu. Service as AE-II
Posted to work in P.W. Sub Division ( South),
Nanded,R/o 'Gokul', Bhagyanagar Road,
Kishor Nagar, Nanded.
2}
Surendra Dattatrya Waghmare,
Age: 54 Years, Occu. Service as Sec. Engineer,
Presently Posted to work in P.W. Sub Division ( North),
Nanded, R/o 37,' Sakar', Kishor Nagar, Nanded.
3} Maulana Mahamood Syed,
Age: 54 Years, Occu. Service as Sec. Engineer,
Posted to work in P.W. Sub Division, Hadgaon ,
R/o Block NO. 13/190, House No. 1-5-703,
Labour Colony, Nanded.
....APPLICANTS.
Versus
1} The State of Maharashtra,
Through Station Officer,
Police Station Shivajinagar,
Nanded, Tq. and Dist. Nanded.
2} Datta S/o Tulshiram Shembale,
Age: 44 Yrs., Occu. Agri, and Business,
R/o 133-B, Shiv Kripa Niwas,
Shobha Nagar, Nanded.
...RESPONDENTS.
::: Uploaded on - 21/10/2015 ::: Downloaded on - 22/10/2015 00:01:05 :::
Cr.WP 159/14 & others
- 4 -
Mr. Ajay S.Deshpande, Adv. For Applicant
Mr. S.S. Thombre Adv.for Respondent No.2.
Mr. M.N. Nerlikar, A.P.P. For Res. No.1.
WITH
CRIMINAL APPLICATION NO.1194 OF 2014
1} Deepak S/o Shankarrao Devatraj,
Age: 54 Years, Occu. Service,
R/o. Krishna, 59, Yashwant Nagar,
Near Pawde Wadi naka, Nanded 431 602.
....APPLICANT.
ig Versus
1} State of Maharashtra,
Through Station Officer,
Police Station Shivajinagar,
Nanded, at and Dist. Nanded.
2} Datta S/o Tulshiram Shembale,
Age: 44 Yrs., Occu. Agri, and Business,
R/o 133-B, Shiv Kripa Niwas,
Shobha Nagar, Nanded.
...RESPONDENTS.
Mr. P.G.Godhangaonkar,Adv. For Applicant
Mr. S.S. Thombre Adv.for Respondent No.2.
Mr. M.N. Nerlikar, A.P.P. For Res. No.1.
WITH
CRIMINAL APPLICATION NO.4077 OF 2013
1} Somnath S/o Rambhau Pawar,
Age: 41 Years, Occu. Agri,
2} Bapu s/o Rambhau Pawar,
Age : 36 years, Occ. Agri.
3} Rambhau @ Ramnath S/o Asaram Pawar,
Age: 56 Years, Occ. Agri.
4} Sudam S/o Somnath Pawar,
Age: 27 Years, Occ. Agri.
::: Uploaded on - 21/10/2015 ::: Downloaded on - 22/10/2015 00:01:05 :::
Cr.WP 159/14 & others
- 5 -
5} Balu @ Shravan S/o Somnath Pawar,
Age: 20 Years, Occ. Agri.
6} Avinash S/o Shivaji Bhosale
Age: 22 Years, Occ. Agri.
All R/o Sultanpur Tq. Shevgaon,
Dist. Ahmednagar.
....APPLICANTS.
Versus
1} State of Maharashtra,
Through P.I. Police Station, Shevgaon,
Dist. Ahmednagar.
2} Malan W/o Mahadu Pandit,
Age: 68 Years, Occ. Household,
R/o. Sultanpur, Tq. Shevgaon,
Dist. Ahmednagar.
...RESPONDENTS.
Mr. N.B. Narwade, Adv. For Applicants.
Mr. A.S. Reddy Adv.for Respondent No.2.
Mr. M.N. Nerlikar, A.P.P. For Res. No.1.
WITH
CRIMINAL APPLICATION NO.4955 OF 2015
1} Sudam S/o Baliram Kanthale
Age: 50 Years, Occu. Agri and Service,
R/o Balasa Road, Jintur,
Tq. Jintur, Dist. Parbhani.
....APPLICANT.
Versus
1} The State of Maharashtra,
Through Police Station, Jintur,
Tq. Jintur, Dist. Parbhani.
2} Santosh S/o Gulabrao Thite,
Age: 27 Years, Occ. Agri.
R/o. Dhobi Galli, Jintur,
Tq. Jintur, District. Parbhani.
...RESPONDENTS.
::: Uploaded on - 21/10/2015 ::: Downloaded on - 22/10/2015 00:01:05 :::
Cr.WP 159/14 & others
- 6 -
Mr. R.N.Chavn h/f Mr. M.D. Narwadkar, Adv
for the applicant.
Mr. M. M. Nerlikar, A. P. P. for Respondent No. 1.
WITH
CRIMINAL APPLICATION NO.5320 OF 2015
1} Rahul S/o Vishwananth Kamble
Age: 38 Years, Occu. Service,
R/o. Vikram Nagar, Latur,
Dist. Latur.
2} Vikas S/o Vishwananth Kamble
Age: 34 Years, Occu. Service,
R/o Devni, Tal. Devni
Dist. Latur.
3} Vishwananth S/o Sopan Kamble
Age: 71 Years, Occu. Pentioner,
R/o Vikram Nagar,
Latur, Dist. Latur.
4} Sulochana W/o Vishwananth Kamble
Age: 64 Years, Occu. Household,
R/o As above.
5} Sheshrao S/o Pandhari Kamble
Age: 62 Years, Occu. Business,
R/o As above.
6} Nilabai W/o Sheshrao Kamble
Age: 55 Years, Occu. Household,
R/o As above.
7} Sidharth S/o Sopan Kamble
Age: 55 Years, Occu. Service,
R/o As above.
....APPLICANTS.
Versus
1} The State of Maharashtra,
Through Police Station Officer,
M.I.D.C. Police Station, Latur,
Dist. Latur.
::: Uploaded on - 21/10/2015 ::: Downloaded on - 22/10/2015 00:01:05 :::
Cr.WP 159/14 & others
- 7 -
2} Prabhakar S/o Rangrao Karvande,
Age: 69 Years, Occ. Retired Teacher.
R/o. Vikram Nagar, Latur,
Dist. Latur.
...RESPONDENTS.
Mr. S.D. Tawshikar, Adv. For Applicants
Mr. M.M. Nerlikar, A.P.P. For Res. No.1.
WITH
CRIMINAL WRIT PETITION NO.229 OF 2014
1}
Namdeo S/o Shankarrao Pitale,
Age: Major, Occu. Service,
(Block Development Officer,
Panchati Samati, Partur,
District Jalna.
(Presently under suspension) ....PETITIONER.
Versus
1} The State of Maharashtra,
Through Police Station Partur,
District Jalna.
2} Shriniwas S/o Ramrao Hajare,
Age: Major , Occ. Agri,
R/o. Pimparkheda, Post. Watur,
Taluka Partur, District Jalna.
...RESPONDENTS.
(No. 2 Orig. Complainant)
Mr.N.B. Khandare, Adv. For Petitioner
Mr.M.M. Nerlikar A.P.P. For Res.No.1.
Mr.S.B.Chaudhari,Adv.For Res. No.2.
::: Uploaded on - 21/10/2015 ::: Downloaded on - 22/10/2015 00:01:05 :::
Cr.WP 159/14 & others
- 8 -
WITH
CRIMINAL WRIT PETITION NO.259 OF 2014
1} Chandrashekhar S/o Vasantrao Tunge,
Age: 54 Years, Occu. Service,
as Superintending Engineer, PWD,
Snhanagar, Nanded,
Tq. and Dist.Nanded
....PETITIONER.
Versus
1} The State of Maharashtra,
Through Police Station Officer,
Shivajinagar, Nanded.
2}
Datta S/o Tulshiram Shembale,
Age: 44 Years , Occ. Agri, And
Business,R/o. 133-B, Shiv Kripa Niwas,
Shobha Nagar, Nanded.
...RESPONDENTS.
( Orig. Complainant)
Mr.A.G.Talhar, Adv. For Petitioner.
Mr.M.M. Nerlikar A.P.P. For Res.No.1.
Mr.S.S.Thombre,Adv.For Res.No.2.
WITH
CRIMINAL WRIT PETITION NO.363 OF 2015
1} Dr. Nagendra S/o Bhujangrao Rathod,
Age: 41 Years, Occu. Service,
R/o C/o " Budevchi Savlii" Near New
Nagarpalika,
....PETITIONER.
Versus
1} The State of Maharashtra,
Through Secretary,
Home Department,
Mantralaya, Mumbai - 32
2} Police Inspector,
Police Station, Mukhed,
Tq. and Dist. Nanded. ...RESPONDENTS.
::: Uploaded on - 21/10/2015 ::: Downloaded on - 22/10/2015 00:01:05 :::
Cr.WP 159/14 & others
- 9 -
Mr.A.D. Ostawal,With K.D.Jadhav and Mrs.S.D.
More, Adv for the Petitioner.
Mr. M. M. Nerlikar, Adv for Respondent No. 1 & 2.
WITH
CRIMINAL WRIT PETITION NO.661 OF 2015
1} Gangadhar S/o Shankarrao Pentewad,
Age: 51 Years, Occu. Service,
R/o. At Post Krushnur, Tq. Naygaon
Dist. Nanded.
....PETITIONER.
ig Versus
1} The State of Maharashtra,
Through Secretary,
Home Department,
Mantralaya, Mumbai - 32
2} Police Inspector,
Police Station, Mukhed,
Tq. and Dist. Nanded
3} Sanjaysing S/o Balaji Devkate,
Age. 29 Years, Occu. Labour,
R/o. Shirur (D), Tq. Mukhed,
Dist. Nanded.
...RESPONDENTS.
Mr.K.D. Jadhav, Adv. For Petitioner.
Mr.M.M. Nerlikar A.P.P. For Res.Nos. 1 and
2.
WITH
CRIMINAL WRIT PETITION NO.732 OF 2015
1} Sunil S/o Shivasmbh Swami,
Age: 36 Years, Occu. Service,
as branch Post Master,
R/o. Shelgaon Gauri, Tq. Naigaon,
Dist. Nanded.
....PETITIONER.
::: Uploaded on - 21/10/2015 ::: Downloaded on - 22/10/2015 00:01:05 :::
Cr.WP 159/14 & others
- 10 -
Versus
1} The State of Maharashtra,
2} Superintendent of Police Nanded,
S.P. Office Nanded, Dist. Nanded.
3} Babu S/o Yadula Sayyad,
Age. 45 Years, Occu. Agri,
R/o. Dogargaon, Tq. Mukhed,
Dist. Nanded.
...RESPONDENTS.
Mr.G.P. Shinde, Adv. For Petitioner.
Mr.M.M. Nerlikar A.P.P. For Res.Nos. 1 and
2.
WITH
CRIMINAL WRIT PETITION NO.829 OF 2015
1} Sachin S/o Gangadhar Bodhanwad,
Age: 33 Years, Occu. Service,
R/o Nabhangan Apartment,
Hanumangadh Dist. Nanded.
....PETITIONER.
Versus
1} The State of Maharashtra,
Through Secretary,
Home Department,
Mantralaya, Mumbai-32
2} Police Inspector,
Police Station, Mukhed,
Tq. And Dist. Nanded.
...RESPONDENTS.
Mr.Abhay D.Ostwal and K.D. Jadhav, Advocates
For Petitioner.
Mr.M.M. Nerlikar A.P.P. For Res.Nos. 1 and
2.
::: Uploaded on - 21/10/2015 ::: Downloaded on - 22/10/2015 00:01:05 :::
Cr.WP 159/14 & others
- 11 -
WITH
CRIMINAL WRIT PETITION NO.1057 OF 2015
1} Subhash S/o Anand Bodhare,
Age: 55 Years, Occu. Service,
R/o 202, Sai Gunjan Apartment
Professor Colony, Deopur.
Dist. Dhule.
....PETITIONER.
Versus
1} Hilas S/o Bhata Mahajan
Age. 63 years, Occ. Pensioner,
R/o 74, Ramkrushna Nagar,
Nakane Road, Deopur,
Tq. and District. Dhule.
2} Rajendra Anandrao Shirsath,
Age. 52 years, Occ. Service
Depur Police Station, Dist. Dhule.
3} Khushal Yadav Shivade,
Age. 60 years, Occ. Service,
Police Head Constable, Deopur
Police Station, District Dhule.
4} Kautik Manga Wagh
Age. 58 years, Occ. Service
Police Station Incharge Deopur,
Tq. and Dist. Dhule.
5} The State of Maharashtra,
(Copy to be served on Public
Prosecutor, High Court, Bombay,
Bench at Aurangabad).
...RESPONDENTS.
Mr.K.C. Sant Adv. For Petitioner.
Mr.Joydeep Chatterji Adv. For Res. No.1.
Mr. M.M. Nerlikar APP for Res. No. 5.
::: Uploaded on - 21/10/2015 ::: Downloaded on - 22/10/2015 00:01:05 :::
Cr.WP 159/14 & others
- 12 -
WITH
CRIMINAL WRIT PETITION NO.1326 OF 2015
1} Kishor Laxman Mali,
Age 39 Yeras, Occu. Agriculture,
R/o. Varwade, Taluka Shirpur,
District Dhule.
2} Ramdas Totaram Dorik,
Age 62 Years, ccu. Agriculture,
R/o.Balkuwa, Taluka Shirpur,
District Dhule
3} Ashabai Sanjay Dorik,
Age Major, Occu. Household,
R/o Padlade, Taluka Shirpur,
District Dhule
4} Pandharinath Eknath Patil,
Age 40 years, Occu. Agriculture,
R/o.Balkuwa, Taluka Shirpur,
District Dhule.
....PETITIONERS.
Versus
1} The State of Maharashtra
Through its Police Inspector,
Shipur Police Station, Shirpur,
Taluka Shirpur, District Dhule.
2} Thakubai Narayan Dorik,
Age 30 Years, Occu. Household,
R/o. Balkuwa, Taluka Shirpur,
District Dhule.
...RESPONDENTS.
Mr.D.S.Bagul Adv. For Petitioners.
Mr.A.R.Borulkar APP for Res. No.1.
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
::: Uploaded on - 21/10/2015 ::: Downloaded on - 22/10/2015 00:01:05 :::
Cr.WP 159/14 & others
- 13 -
CORAM: A.B. CHAUDHARI &
INDIRA K. JAIN, JJ.
JUDGMENT RESERVED ON : 19.10.2015
JUDGMENT PRONOUNCED ON : 21.10.2015
JUDGMENT (Per A.B. Chaudhari, J.) :
1] The question that falls for consideration before
this Court is as under:
"Whether the order made by the
Magistrate u/s 156(3) of the Code of
Criminal Procedure, 1973, directing
Police to make investigation would be
an interlocutory order ? If no,
whether remedy of revision u/s 397 or
Section 401 of the Code of Criminal
Procedure, 1973, would lie ?
2] The question has arisen for consideration as
challenge to the order made by the Magistrate u/s 156(3)
of the Code of Criminal Procedure, 1973 (hereinafter
referred to as the 'Code' for brevity), has been raised
in these matters either by way of Criminal Writ Petitions
Cr.WP 159/14 & others
- 14 -
under Articles 226 and 227 of the Constitution of India
or u/s 482 of the Code with the submission that there is
no remedy of filing revision either before the Sessions
Court or this Court since the order u/s 156(3) would be
an interlocutory order.
3] The learned counsel for the applicants /
petitioners relied on the decision in the case of
Dr.Shriram Mukundrao Kalyankar v. State of Maharashtra
(2015 ALL MR (Cri) 2484) and it is submitted that it is
held by the learned Single Judge of this Court in
paragraph nos.4 and 5 of the said decision that revision
challenging the order u/s 156(3) of the Code is not
maintainable. We have perused the reasoning in paragraph
nos.4 and 5 of the said judgment and we find that the
reason assigned is that such an order u/s 156(3) of the
Code was not an order issuing process but only an order
issuing directions for investigation. There is no other
reason given for holding that the revision was not
maintainable.
4] Section 156 in entirety reads thus:
Cr.WP 159/14 & others
- 15 -
"156. Police officer's power to investigate
cognizable case :
(1) Any officer in charge of a police station may, without the order of a Magistrate, investigate any cognizable case which a Court
having jurisdiction over the local area within the limits of such station would have power to inquire into or try under the provisions of
Chapter XIII.
(2) No proceeding of a police officer in any
such case shall at any stage be called in question on the ground that the case was one which such officer was not empowered under this
section to investigate.
(3) Any Magistrate empowered under section 190 may order such an investigation as above-
mentioned."
5] Section 202 Sub-section (1) of the Code reads
thus:
"202. Postponement of issue of process :
(1) Any Magistrate, on receipt of a complaint of an offence of which he is authorised to take cognizance or which has been made over to him under section 192, may, if he thinks fit,
Cr.WP 159/14 & others
- 16 -
postpone the issue of process against the
accused, and either inquire into the case himself or direct an investigation to be made by a police
officer or by such other person as he thinks fit, for the purpose of deciding whether or not there is sufficient ground for proceeding:
Provided that no such direction for investigation shall be made,--
(a) where it appears to the Magistrate that
the offence complained of is triable
exclusively by the Court of Session; or
(b) where the complaint has not been made by
a Court, unless the complainant and the witnesses present (if any) have been examined on oath under section 200."
(emphasis supplied)
6] Section 156(3) of the Code is in Chapter XII while
Section 200, including Section 202, falls in Chapter XV.
7] In the case of Devarapalli Lakshminarayana Reddy &
others v. V. Narayana Reddy & others (AIR 1976 SC 1672),
a three Judges Bench of the Apex Court held thus in
paragraph no.17 as under:
"17. Section 156(3) occurs in Chapter XII, under the caption: "Information to the Police and their powers to investigate"; while Section 202
Cr.WP 159/14 & others
- 17 -
is in Chapter XV which bears the heading "Of
complaints to Magistrates". The power It order police investigation under Section 156(3) is
different from the power to direct investigation conferred by Section 202(1). The two operate in distinct spheres at different stages. The first
is exercisable at the pre-cognizance stage, the second at the post-cognizance stage when the Magistrate is in seisin of the case. That is to
say in the case of a complaint regarding the
commission of a cognizable offence, the power under Section 156(3) can be invoked by the
Magistrate before he takes cognizance of the offence under Section 190(1)(a). But if he once takes such cognizance and embarks upon the
procedure embodied in Chapter XV, he is not
competent to switch back to the pre-cognizance stage and avail of Section 156(3). It may be noted further that an order made under sub-
section (3) of Section 156, is in the nature of a peremptory reminder or intimation to the police to exercise their plenary powers of investigation under Section 156(1). Such an investigation
embraces the entire continuous process which begins with the collection of evidence under Section 156 and ends with a report or chargesheet under Section 173. On the other hand Section 202 comes in at a stage when some evidence has been collected by the Magistrate in proceedings under Chapter XV, but the same is deemed insufficient
Cr.WP 159/14 & others
- 18 -
to take a decision as to the next step in the
prescribed procedure. In such a situation, the Magistrate is empowered under Section 202 to
direct within the limits circumscribed by that section, an investigation "for the purpose of deciding whether or not here is sufficient ground
for proceeding". Thus the object of an investigation under Section 202 is not to initiate a fresh case on police report but to
assist the Magistrate in completing proceedings
already instituted upon a complaint before him."
8] The Supreme Court then further clarified the
position about the role of the Police Officer upon
passing of the order u/s 156(3) of the Code in paragraph
nos.8, 9 and 10 of the decision in the case of Suresh
Chand Jain v. State of M.P. & another (2001) 2 SCC 628,
as under :
"8. The investigation referred to therein is the same investigation the various steps to be
adopted for it have been elaborated in Chapter XII of the Code. Such investigation would start with making the entry in a book to be kept by the officer-in-charge of a police station, of the substance of the information relating to the commission of a cognizable offence. The investigation started thereafter can end up only
Cr.WP 159/14 & others
- 19 -
with the report filed by the police as indicated
in Section 173 of the Code. The investigation contemplated in that Chapter can be commenced by
the police even without the order of a Magistrate. But that does not mean that when a Magistrate orders an investigation under Section 156(3) it
would be a different kind of investigation. Such investigation must also end up only with the report contemplated in Section 173 of the Code.
But the significant point to be noticed is, when a
Magistrate orders investigation under Chapter XII he does so before he takes cognizance of the
offence.
9. But a Magistrate need not order any such investigation if he proposes to take cognizance of
the offence. Once he takes cognizance of the
offence he has to follow the procedure envisaged in Chapter XV of the Code. A reading of Section 202(1) of the Code would convince that the
investigation referred to therein is of a limited nature. The Magistrate can direct such an investigation to be made either by a police
officer or by any other person. Such investigation is only for helping the Magistrate to decide whether or not there is sufficient ground for him to proceed further. This can be discerned from the culminating words in Section 202(1) i.e. or direct an investigation to be made by a police officer or by such other persons as he thinks fit, for the
Cr.WP 159/14 & others
- 20 -
purpose of deciding whether or not there is
sufficient ground for proceeding. This is because he has already taken cognizance of the offence
disclosed in the complaint, and the domain of the case would thereafter vest with him.
10. The position is thus clear. Any Judicial Magistrate, before taking cognizance of the offence, can order investigation under Section
156(3) of the Code. If he does so, he is not to examine the complainant on oath because he was not
taking cognizance of any offence therein. For the purpose of enabling the police to start
investigation it is open to the Magistrate to direct the police to register an FIR. There is nothing illegal in doing so. After all
registration of an FIR involves only the process
of entering the substance of the information relating to the commission of the cognizable offence in a book kept by the officer-in- charge
of the police station as indicated in Section 154 of the Code. Even if a Magistrate does not say in so many words while directing investigation under
Section 156(3) of the Code that an FIR should be registered, it is the duty of the officer-in- charge of the police station to register the FIR regarding the cognizable offence disclosed by the complaint because that police officer could take further steps contemplated in Chapter XII of the Code only thereafter."
Cr.WP 159/14 & others
- 21 -
9] From the two decisions quoted above, it is clear
that after making of the order u/s 156(3) of the Code, it
is the duty of the officer-in-charge of the Police
Station to register FIR regarding cognizable offence
disclosed by the complaint and then to proceed to make
investigation, which would end up only with the report
contemplated in Section 173 of the Code. It is
noteworthy that the Magistrate, after having made an
order u/s 156(3) of the Code does not have any control on
the manner of investigation, making of arrest of the
accused or not etc. However, the investigation after
completion would end up only with the report contemplated
in Section 173 of the Code and it is on that report
thereafter, the procedure contemplated by Section 173 of
the Code or rather the power of the Magistrate would come
into play. In other words, the order directing
investigation made by the Magistrate in the proceeding
u/s 156(3) of the Code would be final insofar as the
Magistrate is concerned. The Supreme Court clearly made
a distinction in relation to the power of the Magistrate
u/s 202 (1) of the Code namely to direct an investigation
Cr.WP 159/14 & others
- 22 -
to be made by a Police Officer or by such other person,
is only for helping the Magistrate to decide whether or
not there is sufficient ground for him to proceed
further. Therefore, such a direction for investigation
contemplated by Section 202(1) of the Code should not be
confused with the direction to investigate u/s 156(3) of
the Code and the same is independent having no
relationship with the order of investigation u/s 156(3)
of the Code. The Full Bench of this Court in the case of
Laxminarayan Vishwanath Arya v. State of Maharashtra &
others (2007 (5) Mh.L.J., 7) on the basis of the decision
in the case of M.C. Abraham & others v. State of
Maharashtra & others (2003 Bom.C.R. (Cri), 650 (SC)
stated thus in paragraph no.21 as under:
"21. The provisions of Section 41 of the
Criminal Procedure Code, 1973, hereinafter
referred to as "the Code", provides for arrest
by a Police Officer without an order from a
Magistrate and without a warrant. A distinct
and different power under Section 44 of the
Code empowers the Magistrate to arrest or
order any person to arrest the offender. Under
Cr.WP 159/14 & others
- 23 -
Section 44 of the Code, that power is vested
in the Court of the Magistrate when an offence
is committed in his presence. If the
Legislature has taken care of providing such
specific power under Section 44 of the Code,
then there could be no reason for such a power
not to be specified under the provisions of
Chapter XII of the Code. In terms of Section
41, a police officer may arrest a person
without a warrant or order from the Magistrate
for any or all of the conditions specified in
that provision. Language of this provision
clearly suggested that the Police Officer can
arrest a person without an order from the
Magistrate. Thus, there appears to be no
reason why on the strength of Section 156(3)
of the Code, any restriction should be read
into the powers specifically granted by the
legislature to the Police Officer. Of course,
freedom of investigation is the essence of
these provisions but in order to suppress the
mischief it is sufficiently indicated under
Cr.WP 159/14 & others
- 24 -
different provisions of the Code that the
arresting officer should exercise his power or
discretion judiciously and should be free of
motive. Some kind of inbuilt safeguard is
available to the accused in the cases where
the Magistrate directs investigation under
Section 156(3) of the Code by taking recourse
to the provisions of Section 438 of the Code
by approaching the Court of Session or the
High Court for such relief. Thus, during the
course of investigation of a criminal case, an
accused is not remediless and that would
further buttress the above view taken by us. "
The Full Bench also stated thus in paragraph nos.12
and 13 as follows:
"12. Another aspect is the case would be
dependent on the construction of language under Section 156(3) of the Code. Though this provision does empower the Magistrate to order an investigation, the Legislature in its wisdom had extended no further power to the Magistrate to control or inter-check or stop or give direction to the mode of investigation. The
Cr.WP 159/14 & others
- 25 -
scheme of the investigation thus postulate
investigation uncontrolled by the Magistrate. This was also the view taken by the Supreme
Court in S.N. Sharma v. Bipen Kumar Tiwari and Ors., 1970 (1) SCC 653 and State of Bihar v. J.A.C. Saldanha and Ors., 1980 (1) SCC 534.
13. Consistent is the view taken by the Court for decades now on this aspect of investigation
of offence. These principles had pervaded effect on the mode and control of investigation by the
investigating agency. These precepts have been relegated with variance."
10] The learned counsel for the parties have cited
before us decision of the Full Bench of Allahabad High
Court in the case of Father Thomas v. State of U.P. &
another reported at 2011 Cri.L.J.,2278. We have perused
the said decision and we think that the said decision is
clearly distinguishable since the Full Bench of Allahabad
High Court did not advert to the fact of termination of
the proceedings u/s 156(3) of the Code after passing of
the order by the Magistrate thereunder and thus the said
proceeding ending into final order.
11] It is thus clear from the above that the
Cr.WP 159/14 & others
- 26 -
investigation pursuant to the order u/s 156(3) of the
Code is not controlled by the Magistrate and that was
what was held by the Supreme Court in the case of S.N.
Sharma v. Bipen Kumar Tiwari and State of Bihar v. J.A.C.
Saldanha and Ors., as stated in the Full Bench judgment.
To repeat, after making of order u/s 156(3) of the Code,
the Magistrate has further nothing to do and the
proceeding u/s 156(3) of the Code gets terminated.
Nothing remains pending before the Magistrate after such
order is made. Thus, despite termination of the
proceeding u/s 156(3) of the Code of Criminal Procedure,
1973 and in the light of the principle 'ubi jus ibi
remedium', the petitioners / applicants cannot be denied
the statutory remedy of revision.
12] Learned counsel have further cited decision of
the Supreme Court in Dharmeshbhai Vasudevbhai & others v.
State of Gujarat & others reported at (2009) 6 SCC 576.
We quote paragraph nos.6 to 8 from this decision as
under:
"6. It is well settled that any person may set the criminal law in motion subject of course to
Cr.WP 159/14 & others
- 27 -
the statutory interdicts. When an offence is
committed, a first information report can be lodged under Section 154 of the Code of Criminal Procedure
(for short, `the Code'). A complaint petition may also be filed in terms of Section 200 thereof. However, in the event for some reasons or the other,
the first information report is not recorded in terms of sub-section (1) of Section 156 of the Code, the magistrate is empowered under sub-section (3) of
Section 156 thereof to order an investigation into the allegations contained in the complaint petition.
Thus, power to direct investigation may arise in two different situations - (1) when a first information
report is refused to be lodged; or (2) when the statutory power of investigation for some reason or the other is not conducted.
7. When an order is passed under sub-section (3)
of Section 156 of the Code, an investigation must be carried out. Only when the investigating officer arrives at a finding that the alleged offence has not
been committed by the accused, he may submit a final form; On the other hand, upon investigation if it is found that a prima facie case has been made out, a charge-sheet must be filed.
8. Interference in the exercise of the statutory power of investigation by the Police by the Magistrate far less direction for withdrawal of any investigation which is sought to be carried out is not envisaged under the Code of Criminal Procedure. The Magistrate's power in this regard is limited. Even otherwise, he does not have any inherent power.
Cr.WP 159/14 & others
- 28 -
Ordinarily, he has no power to recall his order. This
aspect of the matter has been considered by this Court in S.N. Sharma v. Bipen Kumar Tiwari & Ors.
[(1970) 1 SCC 653], wherein the law has been stated as under :
"6. Without the use of the expression "if he
thinks fit", the second alternative could have been held to be independent of the first; but the use of this expression, in
our opinion, makes it plain that the power
conferred by the second clause of this section is only an alternative to the power given by the first clause and can,
therefore, be exercised only in those cases in which the first clause is applicable.
7. It may also be further noticed that, even in sub- section (3) of Section 156, the only
power given to the Magistrate, who can take cognizance of an offence under Section 190, is to order an investigation; there is no
mention of any power to stop an investigation by the police. The scheme of these sections, thus, clearly is that the power of the police to investigate any
cognizable offence is uncontrolled by the Magistrate, and it is only in cases where the police decide not to investigate the case that the Magistrate can intervene and either direct an investigation, or, in the alternative, himself proceed or depute a Magistrate subordinate to him to proceed to
Cr.WP 159/14 & others
- 29 -
enquire into the case. The power of the
police to investigate has been made independent of any control by the
Magistrate."
13] We thus find from the perusal of the scheme
contained in the aforesaid two Chapters viz. XII and XV
and in the light of above decisions that the order u/s
156(3) of the Code must be held to be not an
interlocutory order, but an order in the nature of a
final order. In the case of B.S. Khatri v. State of
Maharashtra & another (2004 (1) Mh.L.J., 747), a Division
Bench of this Court held thus in paragraph nos.13, 17 and
19 and extracted portion from paragraph no.20 as under:
"13. All that has been done in the present case
is an order under Section 156(3) of the Code requiring investigation by a particular wing of the police of the State of Maharashtra is passed and it is at this stage the petitioners have
moved this court for exercise of its extra ordinary jurisdiction under Article 226. Factually an order under Section 156(3) of the Code can be revised by a Sessions Judge or by this court under Section 397 read with 401 of the Code. Even for that purpose therefore alternate remedy is available to the petitioners. Apart
Cr.WP 159/14 & others
- 30 -
from that mere order directing investigation does
not cause any injury of irreparable nature, which requires quashing of even the investigation. All
that has been ordered is investigation into the complaint.
17. The stage of cognizance would arise after the investigation report is filed and bar provided by Section 195 of the Code regarding
taking of cognizance would be applicable
thereafter. We need not therefore consider any of these decisions as they are on the merits of the
case.
19. The Supreme Court has observed in the case
of Rashmi Kumar (Smt.) v. Mahesh Kumar Bhada,
(1997) 2 SCC 397 that the writ jurisdiction should be sparingly used. We would like to note verbatim what the Supreme Court has to say:
"It is well-settled legal position that the High Court should sparingly and cautiously exercise the power under Section 482 of the Code to prevent miscarriage of justice. In State of H.P. v. Prithi Chand two of us (K.
Ramaswamy and S.B. Majmudar, JJ.) composing the Bench and in State of U.P. v. O.P. Sharma a three-Judge Bench of this Court, reviewed the entire case-law on the exercise of power by the High Court under Section 482 of the Code to quash the complaint or the charge-sheet or the first information report and held that the High Court would be loath and circumspect to exercise its extraordinary power under Section 482 of the
Cr.WP 159/14 & others
- 31 -
Code or under Article 226 of the
Constitution. The Court would consider whether the exercise of the power would advance the cause of justice or it would
tantamount to abuse of the process of the court. Social stability and order require to be regulated by proceeding against the offender as it is an offence against the
society as a whole. This cardinal principle should always be kept in mind before embarking upon the exercise of the inherent power vested in the Court."
It will be seen therefore that the writ jurisdiction has to be exercised very circumspectively.
20. ....... ..... ..... .....
It will be seen that what is impugned before us
is the order passed under Section 156(3) of the Code which directs investigation into the
complaint by a particular wing of the police. What is going to be the outcome of that
investigation is not known. Everything that can happen thereafter can be scrutinized and rescrutinized by judicial authorities mentioned in the Code and there is therefore no question of
miscarriage of justice being caused by not quashing of the complaint and order."
Finally we quote paragraph no.31 as under :
"31. We have also noted above that several efficacious alternate statutory remedies under
Cr.WP 159/14 & others
- 32 -
the Criminal Procedure Code are available to the
petitioners to challenge the order under Section 156(3). Without availing them the petitioners
have rushed before this court, claiming exercise of its extra ordinary jurisdiction under Article
226. In our opinion therefore, there is no need
to exercise this jurisdiction to quash merely the complaint and order under Section 156, Criminal Procedure Code requiring investigation into
complaint by the police. The petitions are
therefore liable to be dismissed. "
14] Insofar as the question framed by us is concerned,
we find that there is a passing reference in paragraph
no.31 made by the Division Bench about availability of
several efficacious alternative statutory remedies under
the Criminal Procedure Code to challenge the order u/s
156(3). We think though it is obiter dicta, nevertheless
the same is binding on us as we respectively agree with
the said view, for the above reasons that the order u/s
156(3) of the Code not being an interlocutory order, but
being a final order in a proceeding u/s 156(3) of the
Code would certainly be revisable under the revisional
powers of the Sessions Court or the High Court. The
Division Bench in the case of B.S. Khatri v. State of
Cr.WP 159/14 & others
- 33 -
Maharashtra & another (supra), however, clearly held that
the exercise of extraordinary jurisdiction under Article
226 of the Constitution should not be made for
considering the challenge to order u/s 156(3) of the Code
with which again we respectfully agree. We, however,
state that the bar to exercise extraordinary jurisdiction
under Article 226 of the Constitution is the one of self-
imposed rule. We, however, hold that the order u/s
156(3) of the Code not being an interlocutory order,
would obviously be revisable. We thus hold that the
order u/s 156(3) of the Code of Criminal Procedure, 1973,
is not an interlocutory order, but is a final order
terminating the proceeding u/s 156(3) of the Code and
that the revision u/s 397 or Section 401 of the Code
would lie.
15] The learned counsel for the parties have cited
several decisions before this Court, but then we do not
think that it is necessary to refer to them in the light
of the discussion made by us above.
Cr.WP 159/14 & others
- 34 -
16] The learned counsel for the appearing parties in
all these matters submitted that the power of this Court
u/s 482 of the Code ought to be exercised by this Court
since the proceedings impugned amount to abuse of process
of the Criminal Court. It is in this context, we have
heard the learned counsel for the parties and also seen
the pleadings in these applications / petitions. We have
carefully perused the pleadings and heard the learned
counsel with respect to the documents on record and we
find that the jurisdiction u/s 482 of the Code is not
required to be exercised on the facts of these cases. It
is a well settled legal position, as pointed out by us
earlier, that the power u/s 482 of the Code is to be
exercised sparingly. The facts and the documents in the
instant case in all these cases show several disputed
questions and the facets which require due investigation
in the light of the documents and the other material on
record. We have come to the conclusion that these are
not the cases fit for exercising the inherent power u/s
482 of the Code and, therefore, we think that the
applicants / petitioners can very well address the
revisional Court on facts as well as on the questions of
Cr.WP 159/14 & others
- 35 -
law with reference to documents etc. even for seeking
intervention of the revisional Court for quashing the
impugned orders. That being so, we hold that in none of
these cases, the inherent power of this Court deserves to
be exercised and, therefore, keeping all the points open
and in view of the fact that we have held that the
revision would lie, we decline the request of the
applicants / petitioners to exercise our power either u/s
482 of the Code or under Article 226 of the Constitution
of India. In the result, we make the following order.
ORDER
a] Criminal Writ Petitions as well as the Criminal
Applications are all disposed of holding that the
applicants / petitioners in these applications / writ
petitions are entitled to file revisions before the
revisional Court to set up challenge in the revisions
before the revisional Court. All the points raised in
these applicatioins / writ petitions on facts as well as
in law are kept open.
Cr.WP 159/14 & others
- 36 -
b] The revisional Court shall consider the issue of
limitation in the light of Section 14 of the Indian
Limitation Act sympathetically in the matter of
condonation of delay in filing the revisions.
c] The applications / writ petitions in which interim
orders have been made by this Court shall continue to
operate for another four weeks from today.
d] There shall be no order as to costs in these
matters.
(INDIRA K. JAIN, J.) (A.B. CHAUDHARI, J.)
ndk/1563.doc
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!