Citation : 2017 Latest Caselaw 1725 Bom
Judgement Date : 17 April, 2017
{1}
crapln 4878.16 f.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
CRIMINAL APPLICATION NO. 4878 OF 2016
1. Alka Udhav Khaire,
Age : Major, Occu. Govt. service
as assistant Reginal Director of
Municipal Adm.
R/o Nandanvan Colony, Aurangabad.
2. Manohar Hanumant Tunganwar,
Age: Major, Occu.: Sanitary Inspector,
Municipal Council Partur,
R/o: Municipal Council, Partur, Dist. Jalna.
3. Harur Rashid Khan Pathan,
Age: Major, Occu. : Driver,
Municipal Council Partur,
R/o Municipal Council, Partur, Dist. Jalna.
4. Jalinder Kurhe,
Age : Major, Occu. : Driver,
Municipal Council Partur,
R/o Municipal Council, Partur, Dist. Jalna. ...APPLICANTS
(Ori. Accused)
versus
1. State of Maharashtra,
Through Police Inspector,
Police Station Partur,
Dist. Jalna.
2. Dr. Ramprasad Madhavlal Porwal,
Age : Major, Occu.: Doctor,
R/o Balaji Mandir Road, New Mondha,
Partur, Dist. Jalna
...RESPONDENTS
(Ori. Complainant)
.....
::: Uploaded on - 17/04/2017 ::: Downloaded on - 19/04/2017 01:01:02 :::
{2}
crapln 4878.16 f.odt
WITH
CRIMINAL APPLICATION NO. 5680 OF 2016
1. Alka w/o Udhav Khaire,
Age : Major, Occu. Govt. service
as assistant Reginal Director of
town planning,
R/o Nandanvan Colony, Aurangabad.
2. Manohar s/o Hanumant Tunganwar,
Age: 51 years, Occu.: Sanitary Inspector,
Municipal Council Partur,
R/o: Municipal Council, Partur, Dist. Jalna.
3. Harur Rashid Khan Pathan,
Age: Major, Occu. : Driver,
Municipal Council Partur,
R/o Municipal Council, Partur, Dist. Jalna.
4. Jalinder Kurhe,
Age : Major, Occu. : Driver,
Municipal Council Partur,
R/o Municipal Council, Partur, Dist. Jalna. ...APPLICANTS
(Ori. Accused)
versus
1. State of Maharashtra,
Through Police Inspector,
Police Station Partur,
Dist. Jalna.
2. Dr. Ramprasad Madhavlal Porwal,
Age : Major, Occu.: Doctor,
R/o Balaji Mandir Road, New Mondha,
Partur, Dist. Jalna
...RESPONDENTS
(Ori. Complainant)
.....
Mr. M.V. Ghatge, Advocate for Applicant
Ms. P.V. Diggikar, APP for Respondent No. 1
Mr. Dr. Ramprasad Madhavlal Porwal (Party in person) Respondent No. 2
.....
CORAM : S.S. SHINDE AND
K.K. SONAWANE, JJ.
RESERVED ON : 29th MARCH, 2017.
PRONOUNCED ON : 17th APRIL, 2017.
{3} crapln 4878.16 f.odt
JUDGMENT : ( PER K.K. SONAWANE, J.) :-
1] Rule. Rule made returnable forthwith. Heard finally with the
consent of counsel appearing for both sides.
2] This application is preferred by the applicants invoking remedy
under Section 482 of Cr.P.C. read with Articles 226 and 227 of the
Constitution of India and thereby prayed to quash and set aside the
impugned FIR bearing Crime No. 199 of 2016 registered under Sections 406,
409, 420, 468,471, 477 r/w. 34 of IPC at police station, Partur, Dist. Jalna.
The impugned FIR came to be registered pursuant to the directions of the
learned Magistrate under Section 156(3) of the Cr.P.C. issued in a private
criminal complaint filed under Section 200 of the Cr.P.C. by the respondent
No.2 Dr. Ramprasad Mohanlal Porwal.
3] It has been alleged that the applicants being employee of the
Municipal Council, Partur have indulgence in the offence of forgery for the
mischief of cheating and misappropriation of public funds and thereby
committed the Criminal Breach of Trust etc. According to respondent
No.2/complainant, in the year 2013-14, there were two vehicles of the
Municipal Council, Purtur for public utility services. The applicant No.2 Shri
Manohar Tunganwar, Sanitary Inspector, used to maintain the log book of
these vehicles. The applicant No.1 Smt. Alka Khaire was the Chief Officer of
the Municipal Council, Partur during the relevant period of year 2013-14 and
{4} crapln 4878.16 f.odt
applicant Nos. 3 and 4 were the drivers deputed on these vehicles of the
Municipal Council.
4] The respondent No.2/complainant ventilated the grievances
that under the Right to Information Act, he procured the relevant documents
of log book and the fuel purchased for the vehicles of Municipal Council as
well as the amount paid to the concerned dealer for supply of fuel. It was
transpired that in the year 2013-14, the Municipal Council purchased the
fuel/diesel for these two vehicles of quantity 3310 liters and as per the log
book, both the vehicles were shown used for a distance of 1862 Kilometers.
According to respondent No.2/complainant, the quantity of fuel purchased
and the distance of the vehicle being driven, indicate that these two
vehicles of the municipal council consumed about 1.5 liters fuel per
kilometer, throughout the year which is highly improbable and suspicious
one. Moreover, the record of the Municipal Council demonstrate that the
payment of Rs. 8,76,161/- was paid to Sandip Automobiles towards purchase
of fuel for the two vehicles. These suspicious circumstances reflect the foul
play on the part of the applicants. It has been alleged that the applicants in
connivance with each other, for wrongful gain or monetary benefits, caused
loss to the Government and public, by committing the mischief of cheating.
Therefore, respondent No.2 Dr. Porwal approached to the learned
Magistrate Partur and filed private criminal complaint under Section 200 of
the Cr.P.C. bearing Criminal Misc. Application No. 172 of 2016 for requisite
directions to investigate into the allegations under Section 156(3) of Cr.P.C.
{5} crapln 4878.16 f.odt
The learned Magistrate, verified the allegations as well as relevant
documents on record and bade the police of Partur Police Station to
investigate under Section 156(3) of Cr.P.C. Pursuant to the directions of the
learned Magistrate, the Partur police registered the FIR bearing Crime
No.199 of 2016 and set the investigation into motion. The validity and
propriety of the impugned FIR is put into controversy on behalf of applicants
in the present application.
5] Mr. Ghadge, learned counsel for the applicants, vehemently
submitted that the allegations nurtured on behalf of respondent
No.2/complainant are false, baseless and rest on the figment of imagination.
The allegations are so absurd and inherently improbable to draw the
inference of mischief of forgery and cheating on the part of the applicants.
The complainant did not comply with the basic requirement of law as
contemplated under Section 154 of the Cr.P.C. He had not approached to the
police by filing FIR under Section 154 of the Cr.P.C. nor he approached to the
superior police personnel to ventilate his grievances. The learned counsel
also assailed that the present applicants, being public servants, as defined
under Section 21 of the IPC, prior sanction under Section 197 of Cr.P.C. is
necessary, to initiate any criminal proceedings against them. But, the
respondent No.2/complainant did not obtain sanction for prosecution against
these applicants and, therefore, the criminal proceedings initiated against
the applicants is liable to be quashed and set aside.
{6} crapln 4878.16 f.odt
6] Mr. Ghadge, learned counsel also criticized the impugned order
passed by the learned Magistrate under Section 156(3) of the Cr.P.C. and
contended that the learned Magistrate without application of judicious mind,
and without verifying the facts and circumstances on record, in its proper
perspective, passed the impugned order in a mechanical manner. According
to learned counsel Mr. Ghadge, the preliminary enquiry on the part of
learned Magistrate into the allegations was imperative prior to any direction
under Section 156(3) of Cr.P.C. Therefore, the impugned FIR is totally
imperfect, unsustainable and not within the purview of law. He prayed to
quash and set aside the impugned FIR bearing Crime No. 199 of 2016
registered against the applicants. In support of his arguments, he relied
upon the exposition of law laid down in the case of Anil Kumar and others
Vs. M.K. Aiyappa and another reported in (2013)10 SCC 705.
7] Per contra, respondent No.2/complainant appeared in person
and vociferously opposed the contentions put forth on behalf of applicants.
He submitted that the applicants, taking disadvantage of their position,
being public servants, fabricated and manipulated the record of the
Municipal Council for purchasing fuel of the vehicles. The complainant
procured the documents under the Right to information Act and it was
revealed that the applicants in the year 2013-14 purchased the total
quantity of 3310 liters diesel, for these two vehicles and entries made in the
log book shown that the fuel was utilized only for 1862 kilometer distance.
After mathematical calculations, it was found that the vehicles consumed
{7} crapln 4878.16 f.odt
1.5 liters diesel for 1 kilometer distance. According to complainant, these
suspicious circumstances demonstrate the foul play on the part of the
applicants and they, by fabricating and preparing fake documents, for their
wrongful gain misappropriated the public funds under the guise of purchase
of fuel for vehicle of Municipal Council. He also pointed out that in the year
2013-14, the amount of Rs. 8,76,161/- was being paid at the behest of
applicants towards the purchase of fuel. The respondent No.2 blamed that
the act of mis-appropriation of public funds, forgery and cheating would not
be part of official duties of the applicants. Therefore, the prosecution
sanction under Section 197 is not necessary to initiate the criminal
proceedings against them. The respondent No.2 kept reliance on the
observations of Honourable Supreme Court in the case of "Shambhunath
vs. State of Uttar Pradesh" (1997)5 SCC 326. The respondent No.2
explained the circumstances in detail and prayed to dismiss the application
for want of merit.
8] Learned APP for respondent No.1 State also stepped into the
shoe of respondent No.2 complainant and submits that the allegations made
in the FIR against the applicants, prima facie, constitute the cognizable
offences. In view of the nature of allegations of forgery and
misappropriation, sanction under Section 197 is not required in this case.
Learned APP, therefore, prayed to reject the application.
9] We have considered the arguments canvassed on behalf of both
{8} crapln 4878.16 f.odt
sides. We have also delved into the relevant documents and investigation
papers produced on behalf of learned APP. It is clear from the aforesaid
factual aspects and submissions made on behalf of both sides, primarily, the
issues raised for consideration in the present application are :-
[1] Whether prior sanction in terms of Section 197 of Cr.P.C. is essential to prosecute the applicants, who are admittedly the public servants, as envisaged under Section 21 of the IPC ?.
[2] Whether allegations nurtured in the impugned FIR against the applicants are so absurd and inherently improbable that no prudent man can even reach a just conclusion that there are sufficient grounds to proceed further against the applicants ?.
10] In order to examine the first issue, as referred (supra) relating
to the requirement of prosecution sanction in terms of Section 197 of Cr.P.C.
it would be essential to appreciate the nature of allegations contained in the
FIR against the applicants. According to complainant, the applicants, in
connivance with each other, prepared and fabricated fake record for
purchasing the fuel of the vehicles of Municipal Council. They also forged
documents to make excess payment to the fuel supplier i.e. M/s. Sandip
Automobiles and caused loss to the Government while discharging their
official duties. It has been alleged that the applicants committed criminal
breach of trust, and misappropriated the public funds, thereby cheated the
Govt. and the public at large.
{9} crapln 4878.16 f.odt
11] It is to be borne in mind that the essential requirement for
sanction in terms of Section 197 of Cr.P.C. to prosecute the public servants
is that offences levelled against public servant must have been committed
while acting or purporting to act in discharge of his official duty. It is not
every offence committed by public servant that requires prosecution
sanction as contemplated under Section 197 of Cr.P.C. It is the quality of
the act done by the public servant while discharging his official duties which
is important and same is decisive factor for requirement of prior sanction to
prosecute the public servant. After considering the nature of allegations, if
it falls within the ambit of his official duties, the protection under Section
197 of the Cr.P.C. will be made available to the public servant, but, where
the alleged act or omission is unconnected with the official duties of the
public servant, then, the shield of section 197 cannot be extended to such
public servant, who committed the act contrary to law. The ultimate object
for protection conferred under Section 197 of Cr.P.C. is the pubic interest
with a view that official acts do not lead to vexatious or frivolous
prosecution of public servant.
12] In the case of Shambhunath Mishra (referred supra) the Apex
Court, enunciated that the requirement of sanction by competent authority
or appropriate Government, is an assurance and protection to the honest
officer, who does his oficial duties to further public interest. However, the
performance of official duty under the colour of public authority cannot be
camouflaged to commit the crime. Their Lordships of the Honourable
{10} crapln 4878.16 f.odt
Supreme Court, in para.5 delineated the ratio that :-
"5. The question is when the public servant is alleged to have committed the offence of fabrication of record or misappropriation of public fund, etc. can he be said to have acted in discharge of his official duties. It is not the official duty of the public servant to fabricate the false records and misappropriate the public funds, etc. in furtherance of or in the discharge of his official duties. The official capacity only enables him to fabricate the record or misappropriate the public fund, etc. It does not mean that it is integrally connected or inseparably interlinked with the crime committed in the course of the same transaction, as was believed by the learned Judge. Under these circumstances, we are of the opinion that the view expressed by the High Court as well as by the trial court on the question of sanction is clearly illegal and cannot be sustained."
13] The Honourable Supreme court, in the case of Rajib Ranjan
and others Vs. R. Vijay Kumar reported in (2015)1 SCC 513, laid down a
similar proposition of law. In para. 18 it has been observed as under :-
"18. The ratio of the aforesaid cases, which is clearly discernible, is that even while discharging his official duties, if a public servant enters into a criminal conspiracy or indulges in criminal misconduct, such misdemeanour on his part is not to be treated as an act in discharge of his official duties and therefore, provisions of Section 197 of the Code will not be attracted. In fact, the High Court has dismissed the petitions filed by the appellant precisely with these observations, namely, the
{11} crapln 4878.16 f.odt
allegations pertain to fabricating the false records which cannot be treated as part of the appellant's normal official duties. The High Court has, thus, correctly spelt out the proposition of law. The only question is as to whether on the facts of the present case, the same has been correctly applied."
14] In the case of Punjab State Warehousing Corporation Vs.
Bhushan Chander and others, reported in (2016)13 SCC 44, the
Honourable Apex Court, dealt with the various judicial pronouncements
relating to prosecution sanction under Section 197 of Cr.P.C. and it has been
held that the prosecution sanction in terms of Section 197 of Cr.P.C. for the
offence under Sections 406, 409, 420, 467, 468, 471, 120-B of IPC, is not
necessary for taking cognizance of the allegations by the Court. Extract of
observations in para. 19 is reproduced hereinbelow :-
"19. In State of Kerala Vs. V. Padmanabhan Nair 32 it has been held that when no sanction under Section 197 is necessary for taking cognizance in respect of the offences under Section 406 and Section 409 read with Section 120-B IPC. Similar principle has been laid down in State of H.P. Vs. M.P. Gupta 33. In Parkash Singh Badal Vs. State of Punjab 11it has been ruled that the offence of cheating under Section 420 or for that matter offences relatable to Sections 467, 468, 471 and 120-B can by no stretch of imagination by their very nature be regarded as having been committed by any public servant while acting or purporting to act in discharge of official duty. In such cases, official status only provides an opportunity for commission of
32 (1999)5 SCC 690 33 (2004)2 SCC 349 11 (2007) 1 SCC 1
{12} crapln 4878.16 f.odt
the offence. Similar principle has been reiterated in Choudhary Parveen Sultana Vs. State of W.B10 wherein the Court referred to the authority in Bhagwan Prasad Srivastava Vs. N.P. Mishra 34 and ruled thus : (Choudhary Parveen Case SCC p 402, para 12)
"12. It was also observed in Bhagwan Prasad Srivastava that Section 197 has been designed to facilitate effective and unhampered performance of their official duty by public servants by providing for Scrutiny into the allegations of commission of offence by them by their superior authorities and prior sanction for their prosecution was a condition precedent to the taking of cognizance of the cases against them by the courts. It was finally observed that the question whether a particular act is done by a public servant in the discharge of his official duties is substantially one of the facts to be determined in the circumstances of each case."
15] In the background of aforesaid analysis, it is evident that an
allegation of the indulgence of the applicants in the illegal activities of
manipulation and fabrication of record of the municipal council, for wrongful
gain to themselves and loss to the Government and public, as well as an
allegation of the mischief of cheating and misappropriation of public funds,
would not be considered as an integral part of their official duties. It cannot
be said that the allegation of the forgery, misappropriation of public fund,
cheating etc. on the part of applicants are committed while discharging their
official duties. It is worth to mention that, as alleged in the complaint their
official duty was not to manipulate or fabricate the record of the municipal
Council for misappropriation of public funds, while purchasing the fuel for
10 (2009)3 SCC 398 34 (1970)2 SCC 56
{13} crapln 4878.16 f.odt
vehicles and cause loss to the Government. Under such circumstances, we
find that the prior sanction to prosecute the applicants for the charges
leveled against them is not necessary in this case and, therefore, the FIR
cannot be quashed and set aside on this count at the instance of applicants.
Moreover, in the case of Prakash Singh Badal vs. State of Pubjab, reported
in (2007)1 SCC 1 in para.38 the Honourable Apex Court delineated the
guidelines as under :
"38. The question relating to the need of sanction under Section 197 of the Code is not necessarily to be considered as soon as the complaint is lodged and on the allegations contained therein. This question may arise at any stage of the proceedings. The question whether sanction is necessary or not may have to be determined from stage to stage."
16] In view of the aforesaid principles of law, the issue of
prosecution sanction can also be dealt with and considered by the concerned
trial court even after completion of investigation and filing of charge sheet
by the I.O. against the applicants into the matter. At this stage,we are not
inclined to quash the entire proceeding against the applicants for want of
prosecution sanction.
17] Now, turning to the another aspect of the matter, in regard to
the nature of allegations pitted against the applicants, the learned counsel
submits that the allegations levelled against the applicants are all based on
figment of imagination. The fuel which was purchased during the year 2013-
14 was after following the due procedure prescribed for the same. There
are vouchers of purchasing the fuel of the vehicles. The accounts of all
these transactions were also maintained and audited by the concerned
{14} crapln 4878.16 f.odt
authority every year. The fuel was not used for vehicles only but also
utilized for generators as well as other purposes. Therefore, all the
allegations are so absurd and frivolous and not sufficient to draw adverse
inference against the applicants.
18] At this juncture, we are unable to persuade ourselves to
subscribe the contentions propounded on behalf of learned counsel Shri
Ghadge, We would like to mention that the recitals of the impugned FIR, if
considered at its face value and accepted in its entirety, prima facie, alleged
offences of forgery, cheating and misappropriation of funds etc. are made
out against the applicants. There are documents available on record which
prima facie fortify the allegations nurtured on behalf of complainant.
Therefore, we are not prepared to accept the contention put forth on behalf
of applicants. Moreover, the issues in regard to veracity or truthfulness of
the allegations would be the subject matter to be determined and tested on
the anvil of merit during the detail trial. It is not legally permissible to
embark upon an judicial enquiry to evaluate the circumstances to ascertain
the correctness,genuineness of the allegations, while exercising the inherent
jurisdiction under Section 482 of Cr..C. It is the settled principle of law that
for exercise of inherent powers under Section 482 of Cr.P.C. , it is essential
to proceed entirely, on the basis of allegations made in the complaint or
documents accompanied with it per-se. The Court has no jurisdiction to
examine the correctness or otherwise of the allegations. The Apex Court in
the matter of State of Haryana Vs. Bhajanlal and others, reported in AIR
{15} crapln 4878.16 f.odt
1992 SC 604, in para 109, held as under : -
"109. We also give a note of caution to the effect that the power of quashing a criminal proceedings should be exercised very sparingly and with circumspection and that too in the rarest of rare cases; that the Court will not be justified in embarking upon an enquiry as to the reliability or genuineness or otherwise of the allegations made in the F.I.R. or the complaint and that the extraordinary or inherent powers do not confer an arbitrary jurisdiction on the Court to act according to its whim or caprice."
19] As discussed above, we do not find any merit in the arguments
canvassed on behalf of Shri Ghadge in regard to sustainability of allegations
made in the FIR. The judicial precedent relied on by the applicants in the
case of Anilkumar and others referred supra, is misplaced and not advance
the case of the applicants. There were allegations under the Prevention of
Corruption Act, 1988 and in view of Section 19(1)(3) of the said Act, the
prosecution sanction is imperative under law. But, in the matter in hand,
the allegations are relating to offences punishable under the IPC. Therefore,
the observations of Honourable Supreme Court in Anil Kumar's case would not
render much assistance to the applicants, as same is distinguishable on the
facts and circumstances of the present case.
20] The learned counsel Shri Ghadge, further criticized the
impugned order of the learned Magistrate passed under Section 156(3) of the
Cr.P.C. on the ground that there was no application of judicious mind and
impugned order was passed in mechanical manner. Therefore, the impugned
FIR is required to be quashed and set aside as same is registered pursuant to
the erroneous and illegal order passed by the learned Magistrate after
{16} crapln 4878.16 f.odt
exercising the discretion under Section 156(3) of Cr.P.C. In support of his
submission he relied upon the judicial pronouncement of the Division Bench
of this Court, in the matter of Pandharinath Narayan Patil vs. State of
Maharashtra and others reported in 2015(2) Bom.C.R. (cri.) 358.
21] The minute scrutiny of impugned order of the learned
Magistrate passed after exercising discretion under Section 156(3) of the
Cr.P.C. reflects that the arguments propounded on behalf of Shri Ghadge
appears not appreciable and comprehensible one. In contrast, the impugned
order adumbrates that the learned Magistrate, at the threshold had taken
every care and verified the contents of the complainant as well as affidavits
Exhibits 11 and 5, appended with the complaint. The learned Magistrate also
dealt with the controversial issue of requirement of prior sanction under
Section 197 of Cr.P.C. against the applicants public servants. The learned
Magistrate expressed the findings that the allegations of misappropriation
cannot be considered as part of official duties of the applicants. Therefore,
he arrived at the conclusion that the cognizable offence was shown to have
been committed. He preferred to exercise the discretion and directed the
police to investigate the allegations under Section 156(3) of the Cr.P.C. We
do not find any infirmity or error in the impugned order passed by the
learned Magistrate.
22] The learned counsel Shri Ghadge, further assailed that the
complainant failed to comply with the procedural formalities prescribed
under Section 154 of Cr.P.C. The complainant did not lodge the FIR under
{17} crapln 4878.16 f.odt
Section 154 of Cr.P.C. to the police for registration of crime nor he
approached to the higher authority of police to redress his grievances under
Section 154(3) of Cr.P.C. Therefore, the complainant has no locus to initiate
criminal proceeding under Section 200 of the Cr.P.C. against the applicants.
Hence, the learned counsel for applicants urged that the impugned FIR is not
maintainable in the eye of law and deserves to be set aside.
23] The primary object of the FIR from the point of view of the
informant is to set the criminal law in motion and for investigating officer is
to obtain information about the alleged criminal activity, so as to enable him
to trace out and book the culprit. It is true that there has to be FIR under
Section 154 of Cr.P.C. about the commission of cognizable offence and if the
officer in-charge of the police station refuse to record the information, the
remedy is available to the aggrieved complainant to approach to the higher
authority of police under Section 154(3) of Cr.P.C. But, the failure to
comply with the procedural formalities under section 154(1) or 154(3) would
not divest the jurisdiction of the Magistrate under Section 156(3) of Cr.P.C.
There can be cases where the Magistrate can exercise discretion even in non
compliance of the provisions of Section 154(1) or 154(3) of Cr.P.C. In the
matter in hand, in view of the peculiar facts and circumstances of the case,
nature of the allegations nurtured against the applicants as well as the
factual aspect that the complainant launched offensive against the
applicants and appeared before this Court in person, we find that the non-
compliance of the provisions of Section 154(1) and 154(3) of Cr.P.C. would
{18} crapln 4878.16 f.odt
not be an imediment for exercise of discretion under Section 156(3) of
Cr.P.C.
24] The Full Bench of this Court at its Principal Seat, in the case of
Panchabhai Popatbhai Butani vs. State of Maharashtra and others,
(2010)1 Mh.L.J.421, dealt with the issue, whether in absence of complaint
to the police, a complaint can be made directly before the Magistrate and
after elaborate discussion and deliberation of the various principles of law, it
has been delineated that the provisions of Section 154 of Cr.P.C. should be
invoked normally before taking recourse of the power of the Magistrate
under Section 156(3) of the Cr.P.C. but this dictum of law is not free from
exception and there can be cases, where non-compliance of section 154(3)
would not divest the jurisdiction of the Magistrate in terms of Section 156(3)
of Cr.P.C. The relevant portion from para.No.64 of the aforesaid precedent,
is reproduced hereinbelow :-
"64. XXXX
Question No.(i)
Whether in absence of a complaint to the Police,a complaint can be made directly before a Magistrate?
Answer :
Normally, a person should invoke the provisions of section 154 of the Code before he takes recourse to the power of the Magistrate competent to take cognizance under section 190 of the Code, under section 156(3). At least an intimation to the police of a commission of a cognizable offence under section 154(1) would be a condition precedent for invocation of powers of the Magistrate under section 156(3) of the Code. We would hasten to add here that this dictum of law is not free from
{19} crapln 4878.16 f.odt
exception. There can be cases where non compliance to the provisions of section 154(3) would not divest the Magistrate of his jurisdiction in terms of section 156(3). There could be cases where the Police failed to act instantly and the facts of the case show that there is possibility of the evidence of commission of the offence being destroyed and/or tampared with or an applicant would approach the Magistrate under section 156(3) of the Code directly by way of an exception as the Legislature has vested vide discretion in the Magistrate."
25] In the above premise, we are not inclined to nod in favour of
applicants for quashing the impugned FIR filed against them. The allegations
contained in the FIR, prima facie, constitute cognizable offence against the
applicants. The very nature of offence lodged against the applicants would
not be considered as part of the official duties of the applicants/public
servants. Therefore, prior sanction in terms of Section 197 of Cr.P.C. is not
required to initiate criminal case against the applicants/public servants.
The enquiry about the correctness or veracity of the allegations is not
amenable within the jurisdiction of this Court while exercising the inherent
powers under Section 482 of Cr.P.C. In view of the peculiar circumstancesof
the matter the non-compliance of the provisions of Section 154(1) or 154(3)
would not divest the jurisdiction of the learned Magistrate to exercise
powers under Section 156(3) of Cr.P.C. The ultimate object of registration of
crime is to collect the evidence and file report under Section 173 of Cr.P.C.
In such circumstances, we do not find any merit in the
objections raised on behalf of the applicants to quash and set aside the
impugned FIR. In sequel, the application being devoid of merit stands
{20} crapln 4878.16 f.odt
dismissed. Rule is discharged. In view of aforesaid discussion, Criminal
Application No. 5680 of 2016 also stands disposed of. No orders as to costs.
An observations made herein above are prima facie in nature and confined
to adjudication of present application only.
[K.K.SONAWANE] [S.S. SHINDE]
grt/- JUDGE JUDGE
Learned counsel appearing for the Applicants, after
pronouncement of Judgment, prays for continuation of the ad-interim relief which was in force during pendency of this Application, for further four weeks.
The prayer is vehemently opposed by the learned A.P.P.
Since the investigation is in progress and it is not desirable to stay filing of the charge-sheet, we are not inclined to entertain the prayer for continuation of interim relief for further four weeks. Hence said prayer stands rejected.
[K.K.SONAWANE] [S.S. SHINDE] grt/- JUDGE JUDGE
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!