Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dr. M. K. Wats vs State & Ors.
2009 Latest Caselaw 1412 Del

Citation : 2009 Latest Caselaw 1412 Del
Judgement Date : 16 April, 2009

Delhi High Court
Dr. M. K. Wats vs State & Ors. on 16 April, 2009
Author: Mool Chand Garg
*    IN    THE    HIGH      COURT        OF    DELHI   AT   NEW DELHI

%                                    Date of reserve: 02.04.2009
                                     Date of decision: 16.04.2009

+ Crl.M.C. 450/1999


     DR. M. K. WATS                                          ...PETITIONER
                              Through:        Mr. Deepak Kumar, adv. for Mr. S.K.
                                              Dubey, adv.

                                         Versus

     STATE & ORS.                                        ...RESPONDENTS
                            Through:          Mr. Navin Sharma, APP

     Crl.M.C. 3458/1999


     DR. M. K. WATS                                          ...PETITIONER
                              Through:        Mr. Deepak Kumar, adv. for Mr. S.K.
                                              Dubey, adv.

                                         Versus

     STATE & ANR.                                        ...RESPONDENTS
                              Through:        Mr. Navin Sharma, APP

     CORAM:
     HON'BLE MR. JUSTICE MOOL CHAND GARG

1. Whether the Reporters of local papers may be allowed to                  Yes
   see the judgment?

2. To be referred to Reporter or not?                                       Yes

3. Whether the judgment should be reported in the Digest?                   Yes

:         MOOL CHAND GARG, J.

1. This common order shall disposed of the aforesaid two petitions

filed under Section 482 of the Cr.P.C by Dr. M.K. Wats (hereinafter

referred to as 'the petitioner). Both the aforesaid petitions arises out

of a complaint filed by the petitioner under Section 340 Cr.P.C. before

the Court of ACMM, New Delhi which was assigned to the Court of the

Metropolitan Magistrate for holding an inquiry and in which after

holding an inquiry the said Metropolitan Magistrate filed a complaint

before the ACMM again who then again marked the said case to

another Metropolitan Magistrate for trial of the cases. Vide his order

dated 05.01.1990 the Magistrate to whom the complaint was marked

after holding an inquiry issued summons to accused Ram Lubhaya

Sharma, Head Constable Subhegh Singh, S.I. Sunil Kumar, and Sh. R.D.

Behot, the then Assistant Superintendent Jail, Central Jail, Tihar for

facing trial with respect to offences disclosed in the complaint under

Section 466/468/478/342/341 IPC. However at that time the

Metropolitan Magistrate did not issue summons to Sh. Om Prakash and

Sh. Satwant Singh as against the order passed by the Metropolitan

Magistrate dated 05.01.1990 and the order dated 24.02.1990 Sh. Ram

Lubhaya Sharma filed an appeal against the said order under Section

341 Cr.P.C. which was registered as Crl.A. No.122/1997. This appeal

was allowed by the Court of Additional Sessions Judge vide order dated

06.08.1998. It is this order which has been challenged by the

petitioner in Crl.M.C.3458/1999.

2. Insofar as the order of the Magistrate in having not issued

summons to Sh. Om Prakash and Sh. Satwant Singh is concerned the

petitioner preferred an revision which also came up for hearing before

the same Sessions Judge who dismissed the same vide order dated

13.10.1998 which order is subject matter of Crl.M.C.450/1999.

3. The impugned orders proceeds on common assumptions that:

i) the inquiry in the allegations was not conducted by the

same judge who released the petitioner on bail on his arrest by the

Punjab Police at the instance of Dr. Ram Lubhaya Sharma after

including offences under Section 326 IPC which was not mentioned in

the warrants issued by the JMIC, Amritsar where a complaint was filed

by Ram Lubhaya Sharma against the petitioner.

ii) the Court while making a complaint is to record the

findings to the effect that it is expedient in the interest of justice that a

complaint is to be filed for holding an inquiry. In the order dated

12.2.90 there is no finding of the complainant to the effect that it is

expedient in the interest of justice to file a complaint against the

accused person.

4. The factual matrix giving rise to the filing of the present petitions

are:-

i) somewhere in 1985 the petitioner filed a case against one

Ram Lubhaya Sharma on the allegation that the said Ram

Lubhaya Sharma cheated him by fabricating a special

power of attorney to sell the petitioners industrial plot

situated in Gurgaon, Haryana. It was alleged that the said

Ram Lubhaya Sharma had been compelling the petitioner

to withdraw the said case failing which he threatened him

to implicate the petitioner in false cases in Punjab.

ii) Since the petitioner had not agreed to withdraw the

complaint filed by him, Ram Lubhaya Sharma filed a

complaint before the JMIC, Amritsar and on that basis

obtained warrants against the petitioner for his arrest. It

was on that basis the petitioner was arrested by local

police officials of Delhi at the instance of one Sh. Subegh

Singh, Head Constable in Punjab Police in presence of Ram

Lubhaya Sharma and others pursuant to a non-bailable

warrant issued by JMIC, Amritsar dated 12.08.1986 for

having committed offences under section 324/326 IPC.

The petitioner was then produced before the duty

Magistrate who sent the petitioner in judicial custody.

However, the petitioner was granted transit bail on

02.01.1987 with a condition that he would appear in the

Court of JMIC, Amritsar on 15.01.1987.

iii) However, despite the aforesaid bail order, the petitioner

was not released from Central Jail, Tihar as a forgery was

committed on the release warrants by the Assistant

Superintendent, Jail at the instance of Ram Lubhaya

Sharma and the officials of Punjab Police and for that

reason the petitioner remained confined for one more day

in the Tihar Jail.

iv) The petitioner having approached JMIC, Amritsar came to

know that on the complaint filed by Satwant Singh at the

instance of Ram Lubhaya Sharma warrants were issued

against him on 12.08.1996 only under Section 324 IPC

which was a bailable offence but Section 326 IPC was

added in those warrants basically to make the offences

non-bailable in furtherance of common intention and

common object which enabled the respondents to arrest

the petitioner and keep him in judicial custody and

thereafter for another day by forging the release warrants.

v) The petitioner then filed an application under Section 340

Cr.P.C. on 22.05.1987 before the ACMM, Patiala House

Courts, New Delhi praying inter alia to hold an enquiry

against the accused persons under Sections

466/468/471/342/34 IPC read with Section 120-B IPC which

application was marked to Sh. D.R. Jain, Metropolitan

Magistrate at the relevant time to hold an inquiry.

vi) After conducting the inquiry Sh. D.R. Jain concluded that

Sh. Ram Lubhaya Sharma and Head Constable Subegh

Singh, S.I. Sunil Kumar and Sh. R.D. Behott, Assistant

Superintendent, Jail should be summoned, tried and

punished for the offences under Sections

466/468/471/342/34 IPC vide his order dated 05.01.1990.

vii) The observation made by MM reads as under :

I have perused the application u/s 340 Cr.P.c. and the record regarding enquiry in the present application. As it is evident that the warrant against the applicant M.K. Wats was u/s 324 IPC only as per order of the Court of Shri S. S. Gupta, JMIC, Amritsar, dated 12.8.1986 and as it is evident that the respondent Ram Lubhaya Sharma was in connivance with H.C. Subegh Singh No. 1188/ASR/Divn. III, P.S. Amritsar Punjab forged the warrant by adding u/s 326 IPC in the aforesaid warrant and as it is evident that Respondent Ram Lubhaya Sharma in connivance with the aforesaid H.C. Subegh Singh No. 1188/ASR/Divn. III along with I.O. Sunil Kumar SI No. D-1123 3rd Battalion DAP and RD Bahot and then Assistant Superintendent Jail, Tihar in charge of the custody warrant forged the jail warrant by adding that the accused be not released as he is wanted in other cases despite the fact that applicant/accused had been ordered to be released on bail and no other case was pending against him and tehse accused persons committed forgery in respect of the record of the court for the purpose of cheating the court as well as the applicant with intention to wrongfully confinement and used the same as forged document, a complaint be made before Ld. ACMM, New Delhi u/s 466/468/471/341/34 IPC against the aforesaid Ram Lubhaya Sharma R/O 630, Vikas Kunj, Vikaspuri, New Delhi. HC Subhegh Singh No. 1188/ASR Divn. II P.S. Amritsar, SI Suni Kumar no. D- 1123 and R.D. Behot, Assistant Superintendent, Central Jail, Tihar, New Delhi. The record of the present enquiry be enclosed with the said complaint.

viii) Consequently, he also filed a complaint before the learned

ACMM, New Delhi to take cognizance of the offences

against the accused persons on 12.02.1990. The aforesaid

complaint was marked to Sh. Brijesh Sethi, M.M., New Delhi

for trial in accordance with law.

ix) Vide his order dated 24.02.1990, Sh. Brijesh Sethi, took

cognizance of the complaint and issued summons for

24.04.1990 against the accused persons except Sh. Ram

Lubhaya Sharma and Sh. Satwant Singh respondents No.2

and 3 in Crl.M.C.450/1999.

5. The learned ASJ has disposed of the appeal filed by Sh. Ram

Lubhaya Sharma vide his order dated 06.08.1998 with the following

observations:

4. I have called for the record and from the record it is evident that it was the Court of Shri Bharat Bhushan ACMM New Delhi before whom bail application was moved which was allowed on 02.01.1987 and in the order dt. 2.1.87 it has been specifically mentioned that M.K.Wats has been produced by Soebeg Singh with the prayer seeking transfer of the accused to Amritsar and it is stated that the accused had been arrested in Delhi in pursuance of the NBW issued by Ld. JMIC Amritsar for the offence punishable under Section 324/326 IPC. It has been observed that perusal of the record shows that accused had been arrested by the Punjab police on 1.1.87 and was produced before the Duty Magistrate who had remanded the accused to judicial custody till today i.e. 2.1.87 and stated that bail application has been moved and has stated that the accused is 60 years of age and as such the accused was directed to be released on bail subject to furnishing a personal bond in the sum of Rs.5,000/- with one surety in the like amount. The accused was directed to appear before JMIC Amritsar on 15.1.87. It has been specifically mentioned in the order that in the warrants received from jail a note has been made thereupon that the accused should not be released on bail as other cases are also pending against him. So under the circumstances the accused be released from jail if not wanted in other case.

5. so it is evident that so far as warrants is concerned the same was produced before the Court of Shri Bharat Bhushan ACMM New Delhi and not before the Court of Shri. D.R. Jain, MM New Delhi who had filed the complaint. The name of the Duty Magistrate before whom the accused was produced cannot be borne out from the record as none of the witnesses have stated the name of the duty magistrate, who initially remanded the accused till 1.1.87 to J.C. and before whom the alleged forged warrants in which section 326 IPC was added was produced.

6. From the order of the complainant Shri. D.R. Jain it is evident that he is not the person before whom either the accused M.K. Wats was initially produced or jail warrants were produced or that he conducted the inquiry under Section 340 Cr.P.C.

7. A bare reading of Section 340 Cr.P.C. reveals that application under Section 340 Cr.P.C. is to be moved before the Court and an inquiry should be made by that complainant into any offence referred to in clause (b) of sub-section (1) of Section 195 which appears to have been committed in or in relation to a proceeding in that Court or as the case may be, in respect of a document produced or given in evidence in a proceeding in that Court and it is that court who is to hold preliminary inquiry.

8. From the above it is evident that the complainant had not held any inquiry nor it is clear from the record that offence of forgery for which a complaint was made were committed in the proceedings pending before him. As such that court cannot be said to be competent court to recommend initiation of the proceedings under Section 340 Cr.P.C. or to file a complaint.

9. Another aspect of the matter is that the Court while making a complaint is to record the findings to the effect that it is expedient in the interest of justice that a complaint is to be filed for holding an inquiry. In the order dated 12.2.90 there is no finding of the complainant to the effect that it is expedient in the interest of justice to file a complaint against the present appellant. In Dr.B.K. Pal Chaudhary Vs. State of Assam AIR 1960 SC 133 has held that in a case covered by Sub- section 5 of Section 479-A the terms of both sub- sections (1) and (5) have to be complied with. The combined effect of these sub-section is to require the Court intending to make a complaint, to record a finding that in its opinion a person appearing as a witness has intentionally given for the evidence and that for eradication of the evils of perjury and in the interests of justice. It is expedient that such witness should be prosecuted for the offence and to give the witness proposed to be proceeded against an opportunity of being heard as to whether a complaint should be made or not. It is further held that when such finding is not recorded that the witness had intentionally given any false evidence or that it was expedient to proceed against him for the eradication of the evils of perjury and in the interest of justice the order was made in breach of the express provisions of the section and could not be allowed to stand.

10. In K.K. Khanna and Anr. Vs. M/s Expo Enterprises India Ltd. 1984 Crl.L.J. 1723 our own Hon'ble High Court has held that where a criminal complaint for offences alleged to have been committed under Section 191 read with section 193 IPC was directed to be lodged, the order for lodging of a criminal complaint could not be said to have been vitiated when it was nowhere opined or recorded in the order as a fact that the lodging of the complaint against the accused was expedient in the interest of justice as required under Section 340 Cr.P.C. it was further held that this requirement of law was fundamental importance and the omission in that regard vitiated the order.

11. In the present case there is no such observation or finding by the complainant in the order. Even on factual aspect the only allegation against the present

applicant is that he had lodged a complaint at Amritsal Court and that some of the accused persons have committed the forgery and the present applicant has not been named as the person who has committed forgery. The complaint is not under Section 120-B IPC but is for forging the document. The document alleged to have been forged admittedly could not come in the hands of the present appellant as the same were admittedly handled by some of the Govt. Officials. As such it cannot be said that unless the complaint is for conspiracy that it is the appellant who had forged the document.

12. In view of the above discussion appeal is allowed. The complaint filed being not in accordance with law. No cognizance of the same can be taken. As such the summoning order passed by the Ld. Trial Court against the present appellant is set aside. Revision petition be consigned to record room. Copy of this order be sent along with the trial Court record.

6. On the same reasoning the learned ASJ dismissed the revision

petition filed by the petitioner for having not issued the summons to

Sh. Om Prakash and Sh. Satwant Singh who are arrayed as

respondents No.2 and 3 in Crl.Rev.P.450/1999 by the MM vide his order

dated 05.01.1990. Sh. Brijesh Sethi, MM, took cognizance of the

complaint and issued summons for 24.04.1990 against the accused

persons vide his order dated 24.02.1990.

7. Having heard the parties, I am of the considered opinion that the

facts have not been correctly appreciated by the ASJ which are as

follows:

i) The petitioner was arrested by officials of Punjab Police on

the basis of a warrant issued by JMIC, Amritsar which as

per the allegations made by the petitioner in his

application under Section 340 Cr.P.C. was issued against

him only in respect of offences committed under Section

324 IPC

ii) The petitioner was, however, arrested by Delhi Police

officials at the instance of Ram Lubhaya Sharma and the

officials of Punjab Police who while producing the petitioner

before the ACMM/Duty Magistrate submitted that the

petitioner had been arrested under Section 324/326 IPC.

Even though the petitioner was produced before a duty

magistrate who also acts as the representative of

CMM/ACMM in cases where the persons arrested are

brought before the Court after the normal working hours ot

the Courts and more particularly in cases where the

accused is arrested in respect of a case which has been

registered outside Delhi and therefore when the duty

Magistrate took cognizance of the case on production of

the petitioner before him he also exercised the powers

vested in the Court of ACMM as his representative.

iii) Admittedly, the petitioner was then produced before ACMM

on the next date. It was again the ACMM relying upon the

warrant of arrest under Section 324/326 IPC finding it to be

a non-bailable offence granted the petitioner a transit bail

but on account of the procedure involved and the arrest of

the petitioner on the basis of a non-bailable offence the

petitioner had to remain in custody firstly for a day in

judicial custody and secondly in jail custody for another

day on account of the procedure involved in releasing him

despite bail order.

iv) The application under Section 340 Cr.P.C. was filed by the

petitioner after he came to know about commission of

forgery having visited Amritsar. It was thereafter he filed

the complaint before the ACMM. The ACMM who also has

the administrative control and power to mark the cases

filed before him to another Court as per the scheme of

Code of Criminal Procedure marked the said compliant to

the MM namely Sh. D.R. Jain who did apply his mind to the

facts of the case and has passed a speaking order dated

05.01.1990 which reflects that it is only after being

satisfied that a forgery was committed in respect of the

record of the Court for the purpose of cheating the Court as

well as the petitioner with an intention to wrongfully

confine him and which document was used as a forged

document, the accused persons prima facie were guilty of

offences under Section 466/468/470/342/34 IPC and after

recording the aforesaid finding the complaint was filed on

12.12.1990 which gives all the facts and also encloses a

list of witnesses as to how the facts would be proved. The

satisfaction that it is expedient and in the interest of justice

to prosecute the petitioners is clearly borne out of the

order dated 05.01.1990 passed by the Metropolitant

Magistrate before making the complaint as observed by

me in sub para 7 of paragraph 4 of this judgment (supra)

8. It may be observed the Court of Sh. D.R. Jain, MM, New Delhi

while performing the aforesaid functions was performing the functions

of the Court concerned, i.e., ACMM and was dealing with the

allegations of the petitioner about commission of forgery during the

course of judicial proceedings and was performing his functions in view

of the administrative instructions after the case was marked to him by

the ACMM on administrative side. There was nothing wrong in the said

procedure because this is the only procedure which is contemplated

under Section 340 Cr.P.C. It is normal that the court where the initial

forgery might have been committed may not be in session at the

relevant time as and when a complaint is filed, it is quite possible that

the court may be promoted or transferred to some other jurisdiction. If

a strict view as is contemplated vide order passed by the ASJ is taken

then a complaint under Section 340 Cr.P.C. would never see the light of

the day. The purport of Section 340 Cr.P.C. is only that once such a

complaint is filed the Court may either hold a preliminary inquiry

himself or mark it to somebody else. It is only after holding an inquiry,

it is required to give a finding that it is expedient and in the interest of

justice may file a complaint himself or in the alternative may also ask a

Magistrate competent to take cognizance of the offences and to hold

such an inquiry and proceeding with lodging of a complaint if required

and it is for that reason sub-clause (b) has been incorporated under

sub Section (1) of Section 340 Cr.P.C.

9. It is at this juncture, it would be appropriate to take note of the

provisions contained under Section 340 Cr.P.C. which reads as under:

340 - Procedure in cases mentioned in section 195:( 1) When upon an application made to it in this behalf or otherwise any Court is of opinion that it is expedient in the interest of justice that an inquiry should be made into any offence referred to in clause (b) of sub- section (1) of section 195, which appears to have been committed in or in relation to a proceeding in that Court or, as the case may be, in respect of a document produced or given in evidence in a proceeding in that Court, such Court may, after such preliminary inquiry, if any, as it thinks necessary,-

(a) record a finding to that effect;

(b) make a complaint thereof in writing;

(c) send it to a Magistrate of the first class having jurisdiction;

(d) take sufficient security for the appearance for the accused before such Magistrate, or if the alleged offence is non-bailable and the Court thinks it necessary so to do send the accused in custody to such Magistrate; and

(e) bind over any person to appear and give

evidence before such Magistrate.

(2) The power conferred on a Court by sub-section (1) in respect of an offence may, in any case where that Court has neither made a complaint under sub-section (1) in respect of that offence nor rejected an application for the making of such complaint, be exercised by the Court to which such former Court is subordinate within the meaning of sub-section (4) of section 195. (3) A complaint made under this section shall be signed,-

(a) where the Court making the complaint is a High Court, by such officer of the Court as the Court may appoint;

(b) in any other case, by the presiding officer of the Court or by such officer of the Court as the Court may authorise in writing in this behalf.] (4) In this section, "Court" has the same meaning as in section 195.

10. A bare reading of the aforesaid provisions goes to show that

what is contemplated under this Section is that the offences should

have been committed during the judicial proceedings. The said term

does not talk of any specific court but talks of 'during judicial

proceedings'.

11. Provisions of Section 340 Cr.P.C. have come up for interpretation

before the Apex Court in its judgment delivered in the case of K.T.M.S.

Mohd. Vs. Union of India reported in (1992) 3 SCC 178 where it has

been held:-

"34. In this context, reference may be made to Section 340 of the Code of Criminal Procedure under Chapter XXVI under the heading "Provisions as to certain offences affecting the administration of justice". This section confers an inherent power on a Court to make a complaint in respect of an offence committed in or in relation to a proceeding in that Court, or as the case may be, in respect of a document produced or given in evidence in a proceeding in that Court, if that Court is of opinion that it is expedient in the interest of justice that an enquiry should be made into an offence referred to in clause (b) of sub-section (1) of Section 195 and authorises such Court to hold preliminary enquiry as it thinks necessary and then make a complaint thereof in writing after recording a finding to that effect as contemplated under sub-section (1) of Section 340. The words "in or in relation to a proceeding in that Court" show that the Court which can take action under this section is only the Court operating within the definition of Section 195(3) before which or in relation to whose proceeding the offence has been committed. There is a word of caution inbuilt in that provision itself that the

action to be taken should be expedient in the interest of justice. Therefore, it is incumbent that the power given by this Section 340 of the Code should be used with utmost care and after due consideration.......

12. The above observation shows that the enquiry which is

contemplated relates to offences committed in or in relation to a

proceeding in that Court. However, it does not mean the specific

Court, but means that such an offence should have been committed in

the Court or in relation to whose proceedings have been committed.

The only caution added is that the Court which recommend filing of a

complaint or which makes a complaint must be satisfied that it would

be expedient in the interest of justice to take out such proceedings. In

the present case the petitioner was produced before the Court of

ACMM after he was produced before the duty Magistrate concerned.

The ACMM on being produced relying upon the warrant of arrest which

reflected that the petitioner had been arrested in a case under Section

324/326 IPC granting the transit bail to the petitioner. According to the

petitioner forgery was committed by Shri Ram Lubhaya Sharma in

coalition with the officials of Punjab Police and officials of Delhi Police

in having added the provisions of Section 326 IPC in addition to the

provision of Section 324 IPC. This is element of forgery which is

alleged to be the basis of filing of the complaint.

13. Admittedly, the complaint was also filed before the Court of

ACMM i.e. the same Court where the forgery had been committed. The

said Court being the Court of ACMM having powers to mark cases even

to subordinate Courts in view of the provisions contained under Section

19 of the Cr.P.C. marked the complaint filed before it to the Court of

Metropolitan Magistrate who in view of provisions contained under

Section 14 of the Cr.P.C. was to exercise the same powers as would

have been exercised by the Court of ACMM inasmuch as the Court of

Metropolitan Magistrate is a subordinate Court of Chief Metropolitan

Magistrate in a metropolitan city and, thus, on transfer of business

performs similar functions as might have been performed by the CMM

or ACMM with reference to work assigned to him. It would be

appropriate to take note of provisions contained under Section 14, 15,

17 & 19 of Cr.P.C.:-

14. Local Jurisdiction of Judicial Magistrates. (1) Subject to the control of the High Court, the Chief Judicial Magistrate may, from time to time, define the local limits of the areas within which the Magistrates appointed under section 11 or under section 13 may exercise all or any of the powers with which they may respectively be invested under this Code:

[Provided that the court of a Special Judicial Magistrate may hold its sitting at any place within the local area for which it is established].

(2) Except as otherwise provided by such definition, the jurisdiction and powers of every such Magistrate shall extend throughout the district.

[(3) Where the local jurisdiction of a Magistrate, appointed under section 11or section 13 or section 18, extends to an area beyond the district, or the metropolitan area, as the case may be, in which he ordinarily holds court, any reference in this Code to the Court of Session, Chief Judicial Magistrate or the Chief Metropolitan Magistrate shall, in relation to such Magistrate, throughout the area within his local jurisdiction, be construed, unless the context otherwise requires, as a reference to the Court of Session, Chief Judicial Magistrate, or Chief Metropolitan Magistrate, as the case may be, exercising jurisdiction in relation to the said district or metropolitan area.]

1. Added by Act 45 of 1978 sec. 5 (w.e.f. 18-12- 1978).

2. Ins. by Act 45 of 1978, sec. 5 (w.e.f. 18-12-1978).

15. Subordination of Judicial Magistrates. (1) Every Chief Judicial Magistrate shall be subordinate to the Sessions Judge; and every other Judicial Magistrate shall, subject to the General control of the Session Judge, the subordinate to the Chief Judicial Magistrate.

(2) The Chief Judicial Magistrate may, from time to time,

make rules or give special orders, consistent with this Code, as to the distribution of business among the Judicial Magistrates subordinate to him.

17. Chief Metropolitan Magistrate and Additional Chief Metropolitan Magistrate.

(1) The High Court shall, in relation to every metropolitan area within its local jurisdiction, appoint a Metropolitan Magistrate to be the Chief Metropolitan Magistrate for such metropolitan area.

(2) The High Court may appoint any Metropolitan Magistrate to be an Additional Chief Metropolitan Magistrate, and such Magistrate shall have all or any of the powers of a Chief Metropolitan Magistrate under this Code or under any other law for the time being in force as the High Court may direct.

19. Subordination of Metropolitan Magistrates. (1) The Chief Metropolitan Magistrate and every Additional Chief Metropolitan Magistrate shall be subordinate to the Sessions Judge, and every other Metropolitan Magistrate shall, subject to the general control of the Sessions Judge, be subordinate to the Chief Metropolitan Magistrate.

(2) The High Court may, for the purposes of this Code, define the extent of the subordination if any, of the Additional Chief Metropolitan Magistrates to the Chief Metropolitan Magistrate.

(3) The Chief Metropolitan Magistrate may, from time to time, make rules or give special orders, consistent with this Code, as to the distribution of business among the Metropolitan Magistrates and as to the allocation of business to an Additional Chief Metropolitan Magistrate.

14. In view of the aforesaid the reasoning followed by the learned

Addl. Sessions Judge in having come to a conclusion that the complaint

was not filed before the same Court and the same Court has not held a

preliminary enquiry as is required to be done by the Court in view of

Section 340 Cr.P.C. is mis-conceived for the simple reason that once

the complaint under Section 340 Cr.P.C. was marked to a Metropolitan

Magistrate on its administrative side, the said Magistrate was

performing the functions of the Court of ACMM in relation to the

subject matter of complaint marked to him. It is thereafter he held a

preliminary enquiry and once he was satisfied that a case was made

out for taking action against the accused persons then he filed the

complaint and it is on that basis the summons were issued by the

Magistrate concerned. Thus, it is apparent that it is only after being

satisfied that it was in the interest of justice and expedient to

prosecute the accused persons that the complaint in this case was

filed.

15. In view of the aforesaid while allowing the Crl.M.C. 3458/1999 of

the petitioner I find no reason to allow his Crl.M.C. 450/1999 as I do not

find any specific role assigned to Sh. Om Prakash and Satwant Singh in

having committed any offence. Merely because they were present

would not make them co-accused as no role as has been assigned to

them even in his complaint by the petitioner.

16. Both the petitions are disposed of as stated above and directions

are given to the trial Court to proceed further with the complaint which

has been registered against the accused Ram Lubhaya Sharma, Head

Constable Subegh Singh and S.I. Sunil Kumar and R.D. Behott, the then

Assistant Superintendent of Jail, Centrail Jail (Tihar) under Sections

466/468/471/341/34 IPC.

17. The parties shall appear before the concerned Court on

04.05.2009.

18. Trial Court record be sent back immediately.

MOOL CHAND GARG, J.

APRIL 16, 2009 anb

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter