Citation : 2010 Latest Caselaw 1318 Del
Judgement Date : 10 March, 2010
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ Crl.M.C.No. 3601/2009
% Reserved on: 25th February, 2010
Date of Decision: 10th March, 2010
# MOHD. SALIM .....Petitioner
! Through: Mr. R.N. Mittal, Sr. Adv. with
Mr. Manoj Kumar, Adv.
versus
$ STATE ..... Respondent
^ Through: Mr. Jaideep Malik, APP.
Mr. Vijay Aggarwal and
Mr. Vishal Garg, Advs. for the
complainant.
* CORAM:
HON'BLE MR. JUSTICE V.K. JAIN
1. Whether the Reporters of local papers
may be allowed to see the judgment? Yes
2. To be referred to the Reporter or not? Yes
3. Whether the judgment should be
reported in the Digest? Yes
: V.K. JAIN, J.
1. This is a petition under Section 482 of the Code of
Criminal Procedure seeking quashing of the order dated 1 st
August 2009 passed by ACMM, New Delhi under Section
156(3) of the Code of Criminal Procedure directing registration
of FIR on a complaint filed by one Mohd. Rafique.
2. An FIR bearing No. 624/2005 under Section 302/34 of
IPC was registered at Police Station Shahdara on 22nd
December 2005, on the complaint filed by the petitioner
regarding murder of his brother Mohd. Rashid by four persons
including Mohd. Rafique, on whose compliant, the impugned
order has been passed. Chargesheet against four persons
including Mohd. Rafique was filed on 16th March 2006 and the
case is pending trial before the Court of Sessions.
3. In his complaint, filed on 21st July 2006, Mohd. Rafique
alleged that on 22nd December 2005, when he was sitting in
the house of his sister Aamna, at about 9 PM, he came out
hearing some noise and found some boys abusing each other.
He further alleged that when he objected to this, deceased
Mohd. Rashid intervened by asking as to whether the road
belonged to his father. This, according to the complainant,
was followed by exchange of hot words and the associates of
Mohd. Rashid, including one Aarif, also threatened him with
dire consequences. Mohd. Rashid thereupon asked a boy to
call his brother. Within about 5 minutes, two accused named
in the complaint, namely Ansar and Salim, along with some
other persons reached there and started abusing the
complainant. All of them were having weapons in their hands,
Ansar being armed with an iron Kataar, Salim being armed
with a knife, Rashid with a Karchi and Aarif having an iron
Saria. According to the complainant, they all tried to assault
him and their associates also gave fist and kick blows to him.
He further alleged that when accused Ansar and Salim tried to
assault him, someone caught hold of him, and on seeing them,
he somehow saved himself, but, Ansar and Salim were not able
to stop their hands and caused injuries to Rashid, from their
knife and Kataar. It was further alleged in the complaint that,
thereafter, the accused in the complaint took Rashid to
hospital after threatening the complainant, who himself
received a number of injuries at the hands of accused persons.
The police came to the spot and took the complainant to GTB
hospital and got him admitted there. In the hospital also, the
complainant was beaten by the accused persons and was
saved from them by the police officials. Since Rashid was
declared dead, the police registered a case under Section
302/34 of IPC against complainant and others but, they did
not register any case against the accused persons.
4. An application under Section 156(3) of the Code of
Criminal Procedure was also filed by the complainant Mohd.
Rafique seeking direction for registration of FIR against
persons accused in the compliant.
5. Vide order dated 8th September 2006, the learned
Metropolitan Magistrate directed the SHO to file a progress
report in respect of incident of 22nd December 2005. Vide
report dated 30th May 2007, the Investigating Officer of the
case, through the concerned SHO, reported that the injuries
caused to the complainant were self inflicted and sought filing
of the complaint. Statements of some witnesses were recorded
by the Investigating Officer before he submitted the above
referred report to the learned Metropolitan Magistrate. Those
witnesses told the police officers that the complainant Rafique
had himself caused injuries on his person, with a view to
create defence for him.
6. Since no one appeared for the complainant, the complaint
was dismissed in default on 22nd January 2009. On a Revision
Petition filed by him, the learned Addl. Sessions Judge vide
order dated 5th February 2009 set aside the order dismissing
the compliant in default and restored it. Order dated 1 st
August 2009, directing registration of FIR under appropriate
provisions of law, with further direction to hand over the
investigation to Crime Branch was, thereafter, passed by the
learned ACMM. Since, while directing registration of FIR, the
learned ACMM had also directed registration of a case against
certain police officials, a revision petition was filed by the State
against that order. The learned Addl. Sessions Judge noted
that the State was not aggrieved by the order to the extent it
directed registration of FIR, on the complaint of Mohd. Rafique
against persons named as accused in the complaint. The State
was aggrieved only from that part of the order whereby he
ordered registration of FIR against the police officials. The
learned Addl. Sessions Judge declined to interfere with the
order passed by the learned ACMM, but set aside the direction
given by him for transferring the investigation to the Crime
Branch.
7. The impugned order has been assailed primarily on the
ground that once an FIR has been registered, chargesheet has
been filed and the case has been committed to Court of
Sessions, there cannot be a second FIR into the same incident
and the complaint filed by Mohd. Rafique, who himself is
facing trial for committing murder, is nothing but an attempt
to create a false defence for himself and to delay the progress
of the trial pending against him.
8. The first question which comes up for consideration is as
to whether an order passed under Section 156(3) of the Code
of Criminal Procedure can be challenged by way of a petition
under Section 482 of the Code of Criminal Procedure. It has
been contended by the learned counsel for the
complainant/respondent that since registration of FIR, on
receipt of information of commission of a cognizable offence, is
mandatory as provided under Section 154 of the Code of
Criminal Procedure, the order passed by the Magistrate under
Section 156(3) is in the nature of a reminder to the SHO and
an administrative, order which cannot be subject matter of
challenge before a superior court. On the other hand, the
contention of the learned counsel for the petitioner is that the
order passed under Section 156(3) being a judicial order, it is
open to the petitioner to challenge it in appropriate
proceedings. This was also his submission that if the Court
comes to a conclusion that a petition under Section 482 of the
Criminal Procedure is not maintainable, the petition filed by
him may be treated as a writ petition under Article 226/227 of
the Constitution.
9. Section 156 of the Code of Criminal Procedure, to the
extent it is relevant reads as under:-
"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) **** (3) Any Magistrate empowered under section 190 may order such an investigation as above-mentioned."
10. Since the Magistrate can direct investigation only in
respect of a cognizable case, it would be necessary for him
before he passes any such order, to examine the allegations
made in the application made to him and form a prima facie
view that commission of a cognizable offence is disclosed from
those allegations. If the Magistrate is of the opinion that the
allegations made in the complaint do not disclose commission
of a cognizable offence, he cannot direct investigation, in
exercise of the powers conferred upon him under Section
156(3) of the Code. In that case, he will have no option but to
dismiss the application seeking a direction to the Police to
investigate the matter. Obviously, in that case he will have to
pass a speaking order giving reasons for rejecting the
application, which necessarily would require application of
judicial mind on the part of the Magistrate.
11. The use of the expression „may‟ in sub-section (3) of
Section 156 of the Code leaves no doubt that the power
conferred upon the Magistrate is discretionary and he is not
bound to direct investigation by the Police even if the
allegations made in the complaint disclose commission of a
cognizable offence. In the facts and circumstances of a given
case, the Magistrate may feel that the matter does not require
investigation by the Police and can be proved by the
complainant himself, without any assistance from the Police.
In that case, he may, instead of directing investigation by the
Police, straightaway take cognizance of the alleged offence and
proceed under Section 200 of the Code by examining the
complainant and his witnesses, if any. In fact, the Magistrate
ought to direct investigation by the Police only where the
assistance of the Investigating Agency is necessary and the
Court feels that the cause of justice is likely to suffer in the
absence of investigation by the Police. The Magistrate is not
expected to mechanically direct investigation by the Police
without first examining whether in the facts and
circumstances of the case, investigation by the State
machinery is actually required or not. If the allegations made
in the complaint are simple, where the Court can straightaway
proceed to conduct the trial, the Magistrate is expected to
record evidence and proceed further in the matter, instead of
passing the buck to the Police under Section 156(3) of the
Code. Of course, if the allegations made in the complaint
require complex and complicated investigation of which cannot
be undertaken without active assistance and expertise of the
State machinery, it would only be appropriate for the
Magistrate to direct investigation by the Police. The Magistrate
is, therefore, not supposed to act merely as a Post Office and
needs to adopt a judicial approach while considering an
application seeking investigation by the Police.
12. Section 154(1) of the Code of Criminal Procedure enjoins
upon the Station House Officer of a Police Station to record FIR
as and when he receives information relating to commission of
cognizable offence. If he fails to perform this statutory
obligation on his part, any person aggrieved by refusal of the
Station House Officer to record FIR can send the substance of
such information to the Superintendent of Police concerned as
provided in Section 154(3) of the Code. If satisfied that the
information received by him discloses commission of a
cognizable offence, he has to either investigate the case itself
or directs investigation by a Police Officer subordinate to him.
Such a Police Officer will have all the powers of a Station
House Officer in relation to that offence. If the intention of the
legislature were merely to ensure compliance of statutory
obligation of the Station House Officer to register FIR, on
receipt of the information relating to commission of a
cognizable offence, there was no need to give such an authority
to the Magistrate, since the requisite authority has already
been given to the Superintendent of Police under Section
154(3) of the Code. The purpose of vesting such a power on
the Magistrate was to bring upon the matter, a judicial and
judicious approach, which by necessary implication needs to
be selective. The use of the word "may" leaves no reasonable
doubt about the intention of the legislature that the Magistrate
needs to consider the feasibility, necessity and propriety of
investigation by the Police before he passes an order under
Section 156(3) of the Code. The use of the word "shall" in
Section 154(3) and use of the word "may" in Section 156(3)
also make the legislative content quite clear. If the legislature
intended to leave no option for the Magistrate but to direct
investigation by the Police, the legislature would have used the
word "shall" as has been done in Section 154(3) rather than
using the word "may" which gives a clear indication that the
Magistrate has a discretion in the matter and can in
appropriate cases refuse to order registration of FIR.
13. Since the discretion vested in the Magistrate under
Section 156(3) of the Code of Criminal Procedure is a judicial
discretion which cannot be exercised arbitrarily and on his
whims and fancies, but needs to be guided by on sound
principles of law governing exercise of such a discretion, it
cannot be said that the discretion exercised by him cannot be
subject matter of challenge in appropriate proceedings. If the
Magistrate exercises discretion arbitrarily or in contravention
of the principles governing exercises of such a discretion by
him, the person against whom the discretion is exercised
cannot be left remediless. In a given case, the Magistrate may
take a view that the complaint received by him does not
disclose the commission of a cognizable offence and may,
therefore, reject an application filed under Section 156(3) of
the Code seeking directions for investigation by the Police. If
the complainant is aggrieved on account of the view taken by
the Magistrate and feels that the complaint does in fact
disclose commission of a cognizable offence, can it be said that
the complainant has no remedy against the order passed by
the Magistrate. In yet another case, the Magistrate may take a
view that the complaint made to him does not need assistance
of the Police by way of investigation by the State machinery
and he may proceed to examine the complainant and his
witnesses under Section 200 of the Code of Criminal
Procedure. The complainant may, however, feel otherwise, and
the case may be such as would warrant investigation by State
machinery. Can it be said that the complainant, if he is
aggrieved on account of the view taken by the Magistrate has
no remedy with him, available in law. The answer to these
questions can obviously be only in negative. The Magistrate
acts judicially, exercises a judicial discretion while directing
investigation by the Police or rejecting the request seeking
such direction and in doing so he passes a judicial order. It is
therefore difficult to accept that a judicial order cannot be
challenged before a superior court, in any proceedings
whatsoever.
14. A judicial order can be of three types. It may be a final
order, an intermediate order or an interlocutory order. If an
order finally disposes of a matter in dispute, it is termed as a
final order. As held by the Hon‟ble Supreme Court in Amar
Nath vs. State of Haryana and Anr.(1977) 4 SCC 137, the
term interlocutory order denotes orders of a purely interim or
temporary nature which do not decide or touch the important
rights or the liabilities of the parties. Any order which
substantially affects the rights of the accused, or decides
certain rights of the parties cannot be said to be an
interlocutory order. As held by the Supreme Court, the orders
which are matters of moment and which affect or adjudicate
the rights of the accused or a particular aspect of the trial
cannot be said to be interlocutory order.
15. Taking a view most favourable to the
complainant/respondent and assuming an order passed under
Section 156(3) of the Code of Criminal Procedure to be an
interlocutory order was such an order can, in appropriate
cases, definitely be challenged by filing a petition under
Section 482 of the Code of Criminal Procedure of the Code of
Criminal Procedure. As noted by the Supreme Court in CBI
vs. Ravi Shankar Srivastava 2006 (7) SCC 188, Section 482
of the Code does not confer any new powers on the High Court.
It only saves the inherent power, which the High Court
possessed even before the enactment of the Code. Since no
procedural enactment can provide for all the cases that may
come up before the Courts, they do possess inherent powers,
apart from express provisions of law which are necessary for
proper discharge of functions and duties imposed by law on
them. This doctrine finds statutory recognition in Section 482
of the Code of Criminal Procedure. In the case of Madhu
Limaye vs. The State of Maharashtra' (1977) 4 SCC 551, the
Hon‟ble Supreme Court held that the inherent powers of the
High Court come into play when there is no provision for
redressal of the grievance of the aggrieved party. Of course,
the power under Section 482 of the Code needs to be exercised
very sparingly and only to prevent abuse of the process of the
Court or to otherwise secure the ends of justice.
16. When the High Court, on examination of the record finds
that there is a grave miscarriage of justice or abuse of the
process of the Court or there is failure of justice on account of
the order passed by the Court below, it becomes the duty of
the High Court to correct such an order at the very inception,
lest miscarriage of justice ensues. It is with a view to meet the
ends of justice and prevent abuse of the process that the High
Court has been vested with inherent powers, which have been
recognized by the Legislature in statutory recognition in
Section 482 of the Code of Criminal Procedure. Therefore, the
order passed by the Magistrate under Section 156(3) of the
Code of Criminal Procedure irrespective of whether it directs
investigation by the Police or it declines to give such a
direction, can be challenged before the High Court under
Section 482 of the Code of Criminal Procedure.
17. Even an order which is incapable of being challenged
under Section 482 of the Code of Criminal Procedure can be
challenged by way of a writ petition under Article 226/227 of
the Constitution. Recently, I had an opportunity to examine
this issue while deciding Criminal Revision Petition
No.293/2006 titled R.C.Sabharwal versus Central Bureau of
Investigation and connected cases, 166 (2010) DLT 362.
After reviewing case law on the subject, I held that even an
interlocutory order passed by a Special Judge exercising power
under Prevention of Corruption Act can be challenged by way
of a writ petition. It was noted that Article 227 of the
Constitution gives, to High Court, the power of
superintendence over all Courts and Tribunals throughout the
territories in relation to which it exercises jurisdiction and this
jurisdiction conferred upon the High Court cannot be limited
or fettered even by an Act of the State Legislature. Referring to
the decision of the Supreme Court in Industrial Credit and
Investment Corporation of India Limited vs. Grapco
Industries Limited, 1999 (4) SCC 710, where it was held that
there was no bar on the High Court examining the merits of
the case in exercise of its jurisdiction under Article 227 of the
Constitution if the circumstances so require, the decision of
the Supreme Court in Surya Dev Rai vs. Ram Chander Rai &
Others, (2003) 6 SCC 675, holding that the amendment of the
Section 115 of Code of Criminal Procedure could not have
taken away the constitutional jurisdiction of the High Court to
issue a writ of Certiorari nor can the power of the
superintendence conferred on the High Court under Article
227 of the Constitution be taken away, the decision of the
Supreme Court in Rupa Ashok Hurra (2002) 4 SCC 388,
holding that the orders and proceedings of a judicial court
subordinate to the High Court can be challenged under Article
226 of the Constitution, and also relying upon the decision of a
Constitution Bench of Supreme Court in L.Chandra Kumar
vs. Union of India 1997 (3) SCC 261, holding therein that the
jurisdiction conferred on the High Court under Article 226 and
227 of the Constitution is a part of the basic structure of the
Constitution, forming its integral and essential feature, which
cannot be tampered with or taken away even by constitutional
amendment, it was held that irrespective of the embargo
placed by Section 19(3)(C) 115 of Prevention of Corruption Act,
an interlocutory order passed by the Special Judge can be
challenged by way of a writ petition under Article 226/227 of
the Constitution.
18. In Vanshu Vs. State of U.P. 2007 Crl.L.J. 4677,
Allahabad High Court held that the order passed by the
Magistrate, directing registration of FIR and investigation of
the case, being an interlocutory order, is not amenable to
revisional jurisdiction of the High Court. In the case before
Allahabad High Court, the order passed by the Magistrate
under Section 156(3) of the Code of Criminal Procedure was
challenged by the accused persons by filing a revision petition
before the Sessions Judge, who set-aside the order passed by
the Magistrate. The order passed by the Magistrate was then
challenged before the High Court on the ground that the order
being a pre-cognizance order, Sessions Judge had no
jurisdiction to entertain the revision filed by the accused. The
High Court felt that while passing order under Section 156(3)
of the Code of Criminal Procedure, the Magistrate had not
applied his mind against anybody and since the accused does
not have right to appear before the Magistrate at pre-
cognizance stage, he cannot challenged an interlocutory order
passed in such a proceedings. The High Court observed that
the order passed by the Magistrate was only a preemptory
reminder or intimation to the police to exercise their plenary
power of the investigation. The petition before this Court being
under Section 482 of the Code of Criminal Procedure, the
decision of Allahabad High Court taking a view that the order
passed by the Magistrate being an interlocutory order, could
not be challenged under Section 397(2) of the Code does not
apply to this petition. Even an interlocutory order can
definitely be challenged by way of a petition under Section 482
of the Code of Criminal Procedure, as noted earlier.
19. In Ram Naresh Chaudhary & Ors. Vs. State, 2008
Crl.L.J. 1515, the High Court was dealing with a Revision
Petition filed by the proposed accused against an order passed
by the Magistrate under Section 156(3) of the Code of Criminal
Procedure. With respect to the Hon‟ble Judge of the High
Court, I am unable to agree that despite its being a judicial
order, an order passed under Section 156(3) of the Code of
Criminal Procedure cannot be challenged even by way of a
petition under Section 482 of the Code of Criminal Procedure.
In any case, since the petition before the High Court was a
Revision Petition and not a petition under Section 482 of the
Code, the observation made by the learned Judge to the effect
that an order under Section 156(3) of the Code of Criminal
Procedure, despite being a judicial order, could not be
challenged even by moving an application under Section 482 of
the Code are rather in the nature of an obiter and do not
constitute the ratio of the decision rendered by him.
20. The learned counsel for the complainant/respondent has
also referred to decision of this Court in Anupam Bhartia vs.
State 2005 2JCC 1113 where this Court, while considering a
petition against the order passed by the Magistrate under
Section 156(3) of the Code, took the view that the matter
before the Magistrate was a complicated matter requiring
expert handling to collect the evidence. The learned Judge was
of the view that the order passed by the Magistrate did not
suffer from any illegality, impropriety or jurisdictional error,
resulting into failure of justice. While dismissing the petition,
this Court was of the view that the Magistrate cannot refer
matter under Section 156(3) of the Code of Criminal Procedure
mechanically, though he was not required to give a detailed
order and reasons. During the course of judgment this Court
inter-alia observed as under:-
"It is needless to say that all discretions exercised by a judicial forum will be exercised judiciously."
21. Thus this judgment also recognizes that the discretion
exercised by a Magistrate under Section 156(3) of the Code is a
judicial discretion, which cannot be exercised arbitrary. Even
while passing an order under Section 156(3) of the Code, the
Magistrate necessarily needs to apply his mind to the facts and
circumstances of the case in order to take a prima facie view
as to whether the compliant made before him discloses
commission of a cognizable offence or not and further to decide
whether the case before him needs to be investigated by the
police or it was a simple case which the complainant himself
could prove by leading evidence before the Magistrate without
aid and State machinery and, therefore, the order passed by
him is a judicial order. Once it is held that the discretion
exercised by the Magistrate is a judicial discretion and the
order passed by him is a judicial order, it is difficult to accept
that the order passed by him is not capable of being
challenged in any judicial proceedings on any ground
whatsoever.
22. The learned counsel for the complainant/respondent has
also referred to decision of Orissa High Court in Gangadhar
vs. State of Orissa 2009 Crl.L.J. 839, where it was held that
an order passed under Section 156(3) of the Code of Criminal
Procedure having been passed at a pre-cognizance stage, being
an interlocutory order, no revision was maintainable against it.
This judgment is of no help to the complainant/respondent as
the proceedings before this Court have been instituted under
Section 482 of the Code of Criminal Procedure and there is
also a request to treat it as a petition under Article 226/227 of
the Constitution in case the Court is of the view that even a
petition under Section 482 of the Code of Criminal Procedure
is not maintainable against an order passed under Section
156(3) of the Code.
23. In his written submissions, the learned counsel for the
complainant/respondent has also mentioned the following
decisions:
Anupam Bhateeya & Anr. vs. State & Ors., 2005(2) JCC
1113.
Rajiv Kumar Singh vs. Govt. of NCT Delhi, DLT 2001(89)
419.
Grow-on Exports (India) Ltd. & Ors. vs. J.K. Goel & Anr.,
2002 (1) JCC 113.
Inder Singh Dahiya & Anr. vs. The State NCT of Delhi &
Ors., Crl.M.C. 8314-15/2006 dated 8th April 2008.
Santosh Kumar Bagla vs. State, Crl.M.C. 895/2007 dated
10th March 2008.
Ravinder @ Hawaldar & Ors. vs. State 2008, Cri.L.J. 1988.
Diamed AG vs. State & Anr., Crl.M.C. 8673-74/2006 dated
28th April 2009.
A.K. Garg vs. Gopal Krishan Dua, Crl.M.C. 733/2005
dated 30th July 2009.
Jai Kishan Sharma vs. State & Ors. 2009 (3) JCC 2132.
Abdul Aziz & Ors. vs. State of U.P. & Ors., 2009 Cri.L.J.
1683.
Narender G. Goel vs. State of Maharashtra & Anr., (2009)
6 SCC 65.
M/s. Whirlpool of India vs. Govt. of NCT of Delhi & Ors.,
W.P.(Crl.) 725/2002 dated 19th September 2005.
Gautam R. Patel & Ors. vs. Govt. of NCT of Delhi & Ors.,
2007 (1) JCC 488.
Daulat Radhu Bhatija vs. State, 1995 Cri.L.J. 2158.
Smt. Gulista & Ors. vs. State of U.P. & Anr., Crl.Rev.
2549/2007.
Gangadhar Behera & Anr. vs. State of Orissa & Anr.
Crl.Rev. 232/2006.
Suryakant Dubey & Ors. vs. State of U.P. & Anr., Crl.Rev.
5841/2006.
These judgments are based on their individual facts. None
of them lays down a binding preposition of law to the effect
that on no ground whatsoever can the order passed by the
Magistrate under Section 156(3) of the Code of Criminal
Procedure be challenged before the High Court either by filing
a Revision Petition or by way of a petition under Section 482 of
the Code of Criminal Procedure or under Article 226/227 of
the Constitution. It is difficult to accept that the High Court
despite having been vested with extraordinary jurisdiction and
having been assigned the task of keeping subordinate courts
within the confines of their legal authority, ought to be a silent
spectator, even where it is satisfied that the legal process has
been grossly abused and the order passed by the court below
is likely to thwart the course of justice. It is the bounden duty
of this court to step in and take remedial measures, wherever
the ends of justice so require.
24. The next question, which comes up for consideration, is
as to whether the Order passed by the learned ACMM,
directing investigation by the police, needs interference by this
Court in exercise of its extraordinary jurisdiction under
Section 482 of the Code of Criminal Procedure. Relying upon
the decision of the Supreme Court in the case of T.T.Antony
vs. State of Kerala & Ors. AIR 2001 SC 2637, it was
contended by the learned counsel for the petitioner that there
cannot be two FIRs in respect of the same offence or even same
incident and since one FIR has already been registered and
investigated, followed by filing of chargesheet against the
complainant and others, it was not permissible for the learned
ACMM to direct registration of second FIR in respect of the
same incident. On the other hand, relying upon the decision
of the Supreme Court in Upkar Singh vs. Ved Prakash 2005
(1) CRJ 499, it was contended by the learned counsel for the
complainant that there can be two FIRs in case there are
counter versions of the same incident and, therefore the
impugned order does not call for any interference. In the case
of T.T. Antony (supra), 2 incidents occurred on the very same
day consequent to a decision taken by a Minister to inaugurate
the function of an evening branch of a co-operative bank which
was opposed by members of a political group and in that
process the 1st incident took place in the proximity of the
Town Hall at a place called Kutupuramba in Kerala and the
second incident took place in the vicinity of a Police Station at
the same place. During the said 2 incidents, on the orders of
Executive Magistrate and Deputy Superintendent of Police, the
police open fired as a result of which 5 persons died and 6
persons were injured amongst the demonstrators. In regard to
the incident which took place near the Town Hall the police
registered Crime No. 353 of 1994 under Sections 143, 147,
148, 332, 353, 324 and 307 read with Section 149 IPC along
with some other offence while in regard to the incident which
took place near the Police Station a case was registered under
Crime No. 354 of 1994 under Sections 143, 147, 148, 307 and
427 read with Section 149 IPC and other offences named
therein. Both the cases were registered on the date of incident
itself.
During the pendency of the said cases the political
Government of the State changed and the new Government
appointed a Commission of Inquiry and on the report of the
Commission, an investigation was directed to be conducted by
the Deputy Inspector General of Police concerned, who, after
investigation registered Crime No. 268 of 1997 under Section
302 IPC against the Minister, who was present at the time of
the incident, the Deputy Superintendent of Police, the
Executive Magistrate who ordered the firing and certain police
constables.
The registration of the said crime came to be challenged
before the High Court by way of a writ petition and learned
Single Judge of the High Court directed the case to be re-
investigated by CBI. But in a Writ Appeal the Division Bench of
the High Court quashed the FIR in Crime No. 268 of 1997 as
against the Additional Superintendent of Police but it directed
a fresh investigation by the State police headed by one of the
three Senior Officers named in the judgment instead of fresh
investigation by CBI as directed by the learned Single Judge
25. The direction of the Division Bench was challenged before
the Supreme Court. The Apex Court, while setting aside the
decision of the Division Bench, inter alia, observed as under:
"18. An information given under sub- section (1) of Section 154 of Cr.P.C. is commonly known as First Information Report (F.I.R.) though this term is not used in the Code. It is a very important document. And as its nickname suggests it is the earliest and the first information of a cognizable offence recorded by an officer in charge of a police station. It sets
the criminal law into motion and marks the commencement of the investigation which ends up with the formation of opinion under Section 169 or 170 of Cr.P.C., as the case may be and forwarding of a police report under Section 173 of Cr.P.C. It is quite possible and it happens not infrequently that more informations that one are given to a police officer in charge of a police station in respect of the same incident involving one or more than one cognizable offences. In such a case he need not enter every one of them in the station house diary and this is implied in Section 154 Cr.P.C. Apart from a vague information by a phone call or a cryptic telegram, the information first entered in the station house diary, kept for this purpose, by a police officer in charge of a police station is the First Information Report - F.I.R. postulated by Section 154 of Cr. P.C. All other informations made orally or in writing after the commencement of the investigation into the cognizable offence disclosed from the facts mentioned in the First Information Report and entered in the station house diary by the police officer or such other cognizable offenses as may come to his notice during the investigation, will be statements falling under Section 162 of Cr. P.C. No such information/statement can properly be treated as an F.I.R. and entered in the station house diary again, as it would in effect be a second FIR and the same cannot be in conformity with the scheme of the Cr. P.C......
19. The scheme of the Cr.P.C. is that an officer in charge of a Police Station has to commence investigation as provided in
Section 156 or 157 of Cr.P.C. on the basis of entry of the First Information Report, on coming to know of the commission of a cognizable offence. On completion of investigation and on the basis of evidence collected he has to form an opinion under Section 169 or 170 of Cr.P.C., as the case may be, and forward his report to the Magistrate concerned under Section 173(2) Cr.P.C. However, even after filing such a report, if he comes into possession of further information or material, he need not register a fresh FIR; he is empowered to make further investigation, normally with the leave of the court, and where during further investigation he collects further evidence, oral or documentary, he is obliged to forward the same with one or more further reports; this is the import of sub- section (8) of Section 173 Cr.P.C.
20. From the above discussion it follows that under the scheme of the provisions of Sections 154, 155, 156, 157, 162, 169, 170 and 173 Cr.P.C. only the earliest or the first information in regard to the commission of a cognizable offence satisfies the requirements of Section 154 Cr.P.C. Thus there can be no second F.I.R. and consequently there can be no fresh investigation on receipt of every subsequent information in respect of the same cognizable offence or the same occurrence or incident giving rise to one or more cognizable offences. On receipt of information about a cognizable offence or an incident giving rise to a cognizable offence or offences and on entering the F.I.R. in the station house diary, the officer in charge of a Police Station has to
investigate not merely the cognizable offence reported in the FIR but also other connected offences found to have been committed in the course of the same transaction or the same occurrence and file one or more reports as provided in Section 173 of the Cr.P.C. (emphasis supplied)
26. Taking an example, the Supreme Court, during the
course of the judgment, observed that in a situation where a
person H having killed his wife W, informs the police that she
had been killed by some unknown person but later on it is
detected that the murder was committed by H, it does not
require filing of fresh FIR against H.
27. The Apex Court further observed as under:
"However, the sweeping power of investigation does not warrant subjecting a citizen each time to fresh investigation by the police in respect of the same incident, giving rise to one or more cognizable offences, consequent upon filing of successive FIRs whether before or after filing the final report under Section 173(2) Cr.P.C. It would clearly be beyond the purview of Sections 154 and 156 Cr.P.C. nay, a case of abuse of the statutory power of investigation in a given case. In our view a case of fresh investigation based on the second or successive FIRs, not being a counter case, filed in connection with the same or connected cognizable offence alleged to
have been committed in the course of the same transaction and in respect of which pursuant to the first FIR either investigation is underway or final report under Section 173(2) has been forwarded to the Magistrate, may be a fit case for exercise of power under Section 482 Cr.P.C. or under Article 226/227 of the Constitution."
28. The decision in the case of T.T. Antony (supra) came up
for consideration before a Three-Judges Bench of the Supreme
Court in the case of Upkar Singh (supra). In that case, a
complaint with the police was lodged by the first respondent
before the Supreme Court against the appellant before the
Court and some other persons. Crime No.48 of 1995 was
registered on the basis of that complaint. The appellant before
the Supreme Court claimed that he too had lodged a complaint
with respect to the very same offence against the respondents,
but his complaint was not entertained by the police. He tried
to approach the Superintendent of Police and District
Magistrate, but could not succeed in getting the FIR registered.
Thereupon, he filed a petition under Section 156(3) of the Code
of Criminal Procedure, whereupon the Magistrate directed
registration of a case against the persons named as accused in
the complaint filed by the appellant. Crime No.48 of 1995 was
accordingly registered by the police. The order of the
Magistrate directing registration of the complaint was
challenged by the first respondent, by filing a Revision Petition
before the Additional Sessions Judge. The order passed by the
Magistrate directing registration of criminal case was set aside
by the Additional Sessions Judge. The order passed by the
Additional Sessions Judge was challenged by the appellant
before the High Court. The challenge however did not succeed.
The order of the High Court was then challenged by the
appellant before the Supreme Court. During pendency of the
matter before the Supreme Court, decision came to be
delivered in the case of T.T. Antony (supra). While granting
leave to appeal, the Division Bench of the Supreme Court
doubted the correctness of the judgment in the case of T.T.
Antony (supra) and referred the matter to a larger Bench.
After examining the decision rendered in the case of T.T.
Antony (supra), the Supreme Court was of the view that the
decision rendered by it in that case, did not preclude an
aggrieved person from filing a counter case. The Court was of
the view that in T.T. Antony, it had only held that any further
complaint by the same complainant or others against the same
accused, subsequent to a registration of a case, is prohibited
under the Code because an investigation in this regard would
have already started and further complaint against the same
accused will amount to an improvement on the facts
mentioned in the original complaint and hence, will be
prohibited under Section 162 of the Code. This prohibition,
according to the Supreme Court, does not apply to counter
complaint by the accused in the first complaint or on his
behalf alleging a different version of the said incident.
Allowing the appeal, the Supreme Court, inter alia held as
under:
"23. Be that as it may, if the law laid down by this Court in T.T. Antony's case is to be accepted as holding a second complaint in regard to the same incident filed as a counter complaint is prohibited under the Code then, in our opinion, such conclusion would lead to serious consequences. This will be clear from the hypothetical example given herein below i.e. if in regard to a crime committed by the real accused he takes the first opportunity to lodge a false complaint and the same is registered by the jurisdictional police then the aggrieved victim of such crime will be precluded from lodging a complaint giving his version of the incident in question consequently he will be deprived of his
legitimated right to bring the real accused to books, This cannot be the purport of the Code.
24. We have already noticed that in the T.T. Antony's case this Court did not consider the legal right of an aggrieved person to file counter claim, on the contrary from the observations found in the said judgment it clearly indicates that filing a counter complaint is permissible.
25. In the instant case, it is seen in regard to the incident which took place on 20th May, 1995, the appellant and the 1st respondent herein have lodged separate complaints giving different versions but while the complaint of respondent was registered by the concerned police, the complaint of the appellant was not so registered, hence on his prayer the learned Magistrate was justified in directing the police concerned to register a case and investigate the same and report back."
29. In view the authoritative pronouncement of the Supreme
Court in the case of Upkar Singh (supra), it cannot be
disputed that if the accused in the first FIR or some other
person acting on his behalf, goes to the police with a version
which runs counter to the version given by the complainant in
the first FIR, it is permissible for the police to register a second
FIR on the basis of the version given by him. Mere pendency of
investigation in the first FIR registered by the police will not be
a valid ground for refusing to register a second FIR on the
basis of the counter version given to the police. But, the
difficulty in the present case is that not only has the
investigation in the FIR lodged against the complainant been
completed and has resulted in filing of chargesheet against
him, the case against him has already been committed to
Court of Sessions and is pending trial before it. During the
course of arguments, I was informed that substantial evidence
has already been recorded in the trial pending against the
complainant and others. The question, which needs to be
carefully considered is whether it was a permissible and
appropriate exercise of discretion vested in the Magistrate
under Section 156(3) of the Code of Criminal Procedure to
direct the police to register a fresh FIR on the counter version
given by the complainant at the stage where the trial against
him pending before the Court of Sessions was substantially
complete. It would be pertinent to note here that the
chargesheet against the complainant and his co-accused was
filed on 16th March, 2006 whereas the impugned order
directing registration of FIR was passed on 1 st August, 2009,
i.e., more than three years after filing of chargesheet against
the complainant. It cannot be disputed that the allegations
made in the complaint filed by Mohd. Rafiq would also be his
defence in the murder case pending trial before the Court of
Sessions. Chapter XVIII of the Code of Criminal Procedure
prescribes the procedure for trial before a Court of Sessions.
Once a case triable exclusively by the Court of Sessions is
committed to it, the Court is required to consider the record of
the case and the documents submitted therewith and decide,
as provided in Section 227 of the Code, whether there was
sufficient ground for proceeding against the accused or not. If
the Judge is of the view that there is no sufficient ground for
proceeding against the accused, he is liable to be discharged.
If, however, the Judge is of the opinion that there is ground for
presuming that the accused has committed an offence triable
exclusively by the Court of Sessions, he is required to frame a
charge, as provided in Section 228 of the Code. If the accused
pleads not guilty, the Judge is required to take such evidence
as the prosecution may produce in support of its case. If after
taking evidence produced by the prosecution and examining
the accused, as provided in Section 313 of the Code and
hearing both the parties, the Judge considers that there is no
evidence of commission of an offence by the accused, he is
required to record an order of acquittal, as provided in Section
332 of the Code. If the accused is not acquitted under Section
332 of the Code, he is to be called upon to enter his defence
and adduce such evidence as he may have in support of the
defence taken by him. If the accused so applies, the Judge is
required to issue process for compelling the attendance of any
witness or the production of any document or thing unless he
is of the view that the application has been made for the
purpose of delaying or defeating the end of the justice of
otherwise vexatious. Thus, the scheme of the Code does not
envisage consideration of the defence available to the accused
at any stage before recording of the evidence of the prosecution
and statement of the accused. If the defence available to the
accused is considered at an earlier stage, that would be
contrary to the scheme of trial envisaged in Chapter XVIII of
the Code of Criminal Procedure and would thereby violate the
legislative mandate. The allegations made in the complaint,
being nothing, but the evidence which the complainant can
have in his defence if the investigating agency is directed, at
this stage, to investigate into his allegations, this would not
only be contrary to the scheme of trial envisaged in the Code of
Criminal Procedure, but would also amount to relieving the
complainant of discharging the onus placed upon him by law
to substantiate the defence taken by him, by asking the State
machinery to verify his defence and collect evidence on his
behalf. It would be open to the complainant, at an appropriate
stage, unless he is acquitted in terms of Section 332 of the
Code, to not only examine himself as a witness, but, also
summon any other witness and prove all such documents, as
may support the defence taken by him. If the trial court
believes the version given by him, not only will he be acquitted,
it will also be open to the Trial Court to proceed against those
whom it finds guilty for killing of Rashid and causing injuries
to the complainant. But, the complainant having not come to
the Magistrate before cognizance was taken by the Court, he
must necessarily wait till the trial against him reaches a stage,
where the allegations made by him can be considered on their
merit.
30. The complaint before the Magistrate was filed by Mohd.
Rafiq on 21st July, 2006, whereas chargesheet against him had
already been filed on 16th March, 2006. Had the complaint
Mohd. Rafiq approached the Magistrate under Section 156(3)
of the Code, before filing of chargesheet against him and
others, it would not have been possible for the police to
register another FIR on the basis of the counter version given
by him and to carry out investigation into the allegations made
by him. In that case, the police could have simultaneously
investigated both the counter versions and after arriving at an
appropriate conclusion, it would have filed chargesheet against
the person whom it found to be the real culprit on the basis of
the investigation carried out by it. But, once the police has
completed its investigation and it has culminated in filling of a
chargesheet against Mohd. Rafiq and others, it would not be
appropriate to direct it to carry out a re-investigation on the
basis of a contrary version given by the complainant Mohd.
Rafiq. Since the complainant Mohd. Rafiq claims to be
innocent, whereas the police, after carrying out investigation,
has concluded he alongwith his co-accused is guilty of
committing murder of Mohd. Rashid, investigation on the
counter version given by the complainant would be a re-
investigation and not only a further investigation by the police.
Since the investigation had resulted into the filing of the
chargesheet, the case against the complainant had already
been committed to the Court of Sessions and the trial was
substantially complete, it was not an appropriate and legally
permissible exercise of the judicial discretion vested in the
Magistrate to direct registration of another FIR followed by a
fresh investigation.
31. Though it has been alleged in the complaint filed by
Mohd. Rafiq that the police did not register any complaint
against the real culprits, but registered case only against him,
there is no averment anywhere in the complaint that the
complainant or someone acting on his behalf had complained
to the officer in-charge of the concerned Police Station that, in
fact, the murder of deceased Mohd. Rashid took place at the
hands of Ansar and Salman. There is no allegation that the
complainant Mohd. Rafiq or some other person on his behalf
had sent any written complaint to the concerned Station
House Officer alleging murder of Mohd. Rashid by Ansar and
Salman and that complaint was not investigated by him.
There is no allegation that the complainant Mohd. Rafiq had
told the Investigating Officer that, in fact, murder of Mohd.
Rashid was committed by Ansar and Salman, when they tried
to assail the complainant, but was not able to stop their
hands, while the complainant saved from them. Section 154(3)
of the Code of Criminal Procedure enables any person
aggrieved by refusal on the part of a Station House Officer to
record the information given to him related to commission of a
cognizable offence, to send the substance of such information
to the concerned Superintendent of Police, who if satisfied that
the information received by him, discloses commission of a
cognizable offence is duty-bound to either investigate case
himself or direct investigation to be made by a police officer
subordinate to him. This is not the case of the complainant
that either he or anyone on his behalf had approached the
concerned Deputy Commissioner of Police, as envisaged under
Section 154(3) of the Code. Admittedly, the complainant Mohd.
Rafiq did not file, alongwith his complaint, copy of any
complaint/report made by him or someone acting on his
behalf, either to the concerned SHO or to the concerned
Deputy Commissioner of Police or any other superior police
officer giving his version of the incident and claiming that the
death of Rashid took place at the hands of Ansar and Salim.
32. The complainant Mohd. Rafiq, who was arrested on the
very same day, on which the incident took place, must have
been produced before the concerned Magistrate a number of
times for remanding him to police/judicial custody.
Admittedly, no complaint at any point of time was made by
Mohd. Rafiq to any Magistrate giving his version of the incident
and requesting him to direct the Station House Officer or the
Investigating Officer of the case to investigate his allegations.
The complainant Mohd. Rafiq approached the Magistrate more
than four months after chargesheet had already been filed
against him. There is absolutely no explanation from the
complainant Mohd. Rafiq as to what prevented him from either
sending himself or asking someone acting on his behalf to
send a written complaint to the concerned SHO or to the
concerned Deputy Commissioner of Police. There is no
explanation from him as to why he did not give his version of
the incident to the Magistrate(s) before whom he was produced
from time to time for the purpose of taking his remand. There
is no explanation from him as to why he did not approach the
Magistrate before filing of chargesheet against him. Had the
complainant Mohd. Rafiq approached the Magistrate by way of
a complaint before the Magistrate took cognizance, the
Magistrate would probably have been justified in keeping the
chargesheet against Mohd. Rafiq and his co-accused pending
and directing the police, in exercise of the power conferred
upon him under Section 156(3) of the Code to register an FIR
and carry out investigation on the basis of the version given by
him. But, the complainant having not come to the Magistrate
before his taking cognizance on the basis of the chargesheet
filed against him, it would be difficult to sustain the order
directing registration of FIR and carrying out of investigation at
such a belated stage.
33. It was contended by the learned counsel for the
complainant that there is no period of limitation prescribed for
making complaint to the Magistrate in respect of the offence
punishable with imprisonment for a term exceeding three
years. No doubt, the Court can take cognizance of offences
punishable with imprisonment for a term exceeding three
years at any point of time, no period of limitation having been
prescribed for taking cognizance of such offences, but the
issue involved in this case is as to whether the Magistrate was
justified in directing investigation under Section 156(3) of the
Code when the complainant approached him at such a belated
stage when cognizance had already been taken by the
Magistrate on the basis of the investigation carried out and
chargesheet had already been submitted by the police.
34. It was submitted by the learned counsel for the petitioner
that in fact the complaint is actuated by ulterior motives since
the strategy behind seeking directions for investigation by the
police is to stall the trial of the murder case pending against
him on the ground that his complaint giving counter version of
the incident being under investigation pursuant to a judicial
order, the trial should be stayed or held up till the
investigation into the counter version given by him is complete
and culminates in filing of a chargesheet or final report, as the
case may be. The argument of the complainant justifying such
a relief would be that he will face a fait accompali, if he is
convicted by the Sessions Court and later on the police, on the
basis of investigation being conducted by it, comes to the
conclusion that he was innocent and the other party was the
real culprit. Considering the circumstances that (i) there is no
allegation of the complainant Mohd. Rafiq or anyone acting on
his behalf having made any complaint to the Station house
Officer, giving counter version of the incident which took place
on 22nd December, 2005; (ii) there is no allegation of the
complainant or anyone acting on his behalf having written to
the Deputy Commissioner of Police under Section 154(3) of the
Code of Criminal Procedure; (iii) there is no allegation of the
complainant having given his version of the incident to the
Magistrate before whom he was produced from time to time for
the purpose of taking his remand; (iv) the complainant has not
annexed copy of any complaint made to the Station House
Officer or to a superior police officer either by him or anyone
acting on his behalf; (v) the complainant did not approach the
Magistrate at any time before filing of chargesheet and against
him and taking of cognizance by the Court, it appears to me
that the complaint filed by Mohd. Rafiq is indeed tainted with
ulterior motives, the purpose being is to stall the progress of
the trial pending against him which is stated to be
substantially complete. If the Court directs registration of FIR
and consequent investigation at this stage, it will only be
lending a helping hand to a person who does not seem to be a
bona fide person aggrieved on account of refusal of the police
to register FIR on the complaint made by him and whose sole
motive appears to be to frustrate or at least delay the trial
pending against him. Such an investigation, if directed at this
stage, is bound prejudice the prosecution and result in
circumventing the legal process.
35. In Eicher Tractor vs. Harihar Singh 2009 (1) JCC 260
(SC), the appellant befoe the Supreme Court file a complaint
under Section 138 of Negotiable Instruments Act. Cognizance
on the complaint was taken on 12th April, 2001. On 4th
October, 2002, respondent No.1 before the Supreme Court
filed a private complaint alleging that the officials of appellant
No. 1 had stolen two cheques and then forged them and
presented those cheques to the bank at Faridabad. The
Magistrate took cognizance on the complaint and issued
summons to the appellants. The proceedings initiated by
respondent No.1 were challenged by way of a petition before
the High Court under Section 482 of the Code of Criminal
Procedure. The petition having been dismissed, the appellants
knocked the door of the Supreme Court. Relying upon its
earlier decision in State of Haryana vs. Bhajan Lal 1992
supp.(1) SCC 335 holding therein that the power under
Section 482 of the Code of Criminal Procedure to quash
criminal proceedings can be invoked where the criminal
proceedings are manifestly attended with malafide and/or
where the proceedings are maliciously instituted with an
ulterior motive for wreaking vengeance on the accused and
with a view to spite him due to private and personal grudge,
the Supreme Court quashed the criminal proceedings holding
them to be a counter blast to the proceedings initiated by the
appellant. The Court was of the view that continuance of such
proceedings will be nothing, but an abuse of process of law.
36. In Sunil Kumar vs. Escort Yamaha Ltd. 1999 (8) SCC
468, the appellant filed an FIR alleging commission of offences,
including criminal breach of trust by the respondents and
claimed that they had withdrawn money by presenting blank
cheques signed by the appellants. The case of the appellants
in the FIR was that certain cheques had been given to the
respondents with a specific understanding that they were to be
presented against delivery of future vehicles and not for any
past liability or dues. The respondent presented those cheques
which, however, could not be encashed in view of the
directions given by the appellant to the bank. The respondents
filed a petition before this Court seeking quashing of FIR on
the grounds that the averments in the FIR did not make out
offence and the criminal proceedings pursuant to the FIR had
been initiated with an ulterior motive and were, therefore, a
gross abuse of the process of law. A Division Bench of this
Court having quashed the FIR, the appellant approached the
Supreme Court and contended that since the allegations made
in the FIR did constitute a cognizable offence, the same could
not have been quashed in the light of the judgment of the
Court in the case of Bhajan Lal (supra). The respondents
before the Supreme Court, however, claimed that the criminal
proceedings were instituted with an ulterior motive for
wreaking vengeance and to pre-empt the filing of criminal
complaint against him under Section 138 of Negotiable
Instruments Act. The Supreme Court dismissed the appeal
being satisfied that FIR was lodged in order to pre-empt the
filing of the criminal complaint against the informant under
Section 138 of Negotiable Instruments Act and, therefore, the
High Court was well within its power in quashing the FIR
which otherwise would tantamount to an abuse of the process
of law. In the present case, the complainant is actually facing
trial, and that too for committing murder. Hence, the case of
the petitioner for quashing the order passed by the learned
ACMM, stands on a stronger footing.
37. In Parminder Singh vs. G.S. Bhatia Crl.M.C.1215/2007,
decided on 4th December, 2007, the petitioner before this
Court filed a complaint before the Magistrate seeking
directions for registering FIR and investigation under Section
156(3) of the Code of Criminal Procedure. The Magistrate,
however, did not direct investigation by the police, but took
cognizance and directed the complainant to produce pre-
summoning evidence. The order of the Magistrate was
challenged before this Court holding that the petition had been
filed just to delay the proceeding of the complaint case filed by
the petitioner under Section 138 of Negotiable Instruments
Act. This Court held that the Magistrate rightly did not order
investigation under Section 156 (3) of the Code.
38. I am, therefore, satisfied that the impugned order, if
allowed to stand, will result in gross abuse of the process of
the Court, at the behest of a person accused of committing a
serious offence. If such an order is not quashed, it will give a
convenient tool to the persons facing trial for committing
heinous crimes, pursuant to investigation carried out by the
Stage machinery, to thwart the legal process, by filing a
complaint at a time which suits their strategy, giving a counter
version claiming themselves to be innocent and implicating
persons, who are likely to depose against them, so as to put
pressure on those witnesses not to depose against them. In
fact sheer pressure of being accused of having committed a
serious offence, by itself may dissuade the witnesses from
coming forward to give evidence against the accused and if
that happens, the accused will become successful in his
sinister design of frustrating the legal process initiated against
him. Such attempts, therefore, need to be nipped in the bud
and such abuse of legal process needs to be curbed by an
effective and decisive intervention by this Court, which owes a
duty to uphold the legal process and prevent its abuse or
misuse by anyone, whosoever he may be.
39. There is yet another reason for not directing investigation
by the police on the basis of the counter version given by the
complainant. A perusal of the report dated 30 th May, 2007
submitted to the learned Metropolitan Magistrate would show
that on receipt of copy of the complaint, an investigation was
actually carried out and after recording statement of certain
witnesses, namely, Mohd. Sharif, Yamin Khan, Ali Hassan
Faiyazuddin and Mohd. Usman, the police officer who carried
out the investigation reported that the injuries on the person of
Mohd. Rafiq were self-inflicted and there was no substance in
the complaint filed by him. Presumably, this investigation was
carried out pursuant to the direction of the learned
Metropolitan Magistrate dated 8th September, 2006. No useful
purpose, therefore, is likely to be served by giving a direction to
the concerned SHO under Section 156(3) of the Code for
registration of a fresh FIR and carrying out re-investigation
into the matter.
For the reasons given in the preceding paragraphs, I am
of the considered view that the impugned order dated 1 st
August, 2009 cannot be sustained. The order is accordingly set
aside.
The petition stands disposed of.
(V.K.JAIN) JUDGE MARCH 10, 2010 Ag/BG/'sn'
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!