Citation : 2013 Latest Caselaw 1996 Del
Judgement Date : 2 May, 2013
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ CRL.M.C. 292/2013
Judgment delivered on: 02.05.2013
TEJ KISHAN SADHU ... Petitioner
Through: Mr. U.U. Lalit, Senior Advocate,
Mr.Sandeep Sethi, Senior Advocate, Mr.
Ramesh Gupta, Senior Advocate, Mr.
Ashok Bhasin, Senior Advocate with Mr.
Mohit Mathur, Mr. Amish Dabur, Mr.
Rajiv Goel and Mr. Devinder Dadha,
Advocates
Versus
STATE & ANR. .. Respondents
Through: Mr. Navin Sharma, Additional Public
Prosecutor for State
Mr. Harish Salve, Senior Advocate with
Ms. Pratibha M. Singh, Mr. Vijay Ag-
garwal, Mr. Gurpreet Singh and Mr.
Mudit Jain, Advocates
CORAM:
HON'BLE MR. JUSTICE KAILASH GAMBHIR
1) By this order I shall decide the present petition filed by the peti-
tioner under Section 482, 483 of the Code of Criminal Procedure,
1973 (Cr.P.C in short) read with Article 227 of the Constitution of In-
dia, for setting aside the order dated 15.01.2013 passed by the learned
Metropolitan Magistrate.
Crl. M.C. No. 292/2013 Page 1 of 118
2) The petitioner has challenged the correctness and legality of the order
dated 15.01.2013 passed by the learned Metropolitan Magistrate in a
complaint case filed by Respondent No. 2 herein against the petitioner
and many others, for the commission of an offence punishable under sec-
tion 500/ 34 of the Indian Penal Code (IPC in short). By the impugned
order the learned Metropolitan Magistrate instead of passing an order on
the application filed by the respondents no.2/ complainant under section
91 Cr.P.C for summoning certain documents , ordered for an inquiry un-
der section 202 Cr.P.C and directed the SHO, PS Tuglak Road to con-
duct an investigation qua the allegations made in the aforesaid criminal
complaint against the accused persons, after coming to the conclusion
that the complaint of the respondent No. 2, prima facie, disclosed com-
mission of an offence of defamation.
3) The present litigation involves a public spat between a leading Industrial
group, Jindal Steel and Power limited on one hand and a Media con-
glomerate like ZEE on the other , with the former claiming that the Zee
group attempted to extort money for airing stories against his com-
pany in coal block allocation, and the latter accroaching that Jindal Steel
and Power limited with sordid designs tried to defame the respondent
Crl. M.C. No. 292/2013 Page 2 of 118
no. 2/ Sudhir Chaudhary, Editor, "ZEE NEWS". It is alleged by Mr.
Sudhir Chaudhary that the Jindal Steel and Power Limited by ploughing
deceitful stories and making false imputations and statements against him
in various public forums has tried to denigrate and disrepute his social
image. Based on these connotations, legal battle began between the two
parties. It appears to be a battle of straggling amour- propre, quenching
personal vendetta amidst the garb of divestiture.
4) Turning to the controversy involved in the present case, certain important
questions of law emerge in the present petition which can be formulated
as under:
a) Whether the petitioner who has yet not been summoned as an ac-
cused can challenge any order passed by the learned Metropolitan
Magistrate at the pre-summoning stage, by invoking the powers
under Section 482, Section 483 Cr.P.C or Article 226 &227 of the
Constitution of India.
b) Whether after the amendment in Section 202 Cr.P.C , it is incum-
bent on the Magistrate to hold an inquiry or investigation where the
accused is residing beyond the area in which the Magistrate is ex-
ercising its jurisdiction.
Crl. M.C. No. 292/2013 Page 3 of 118
c) Whether for directing an investigation to the police under Section
202 Cr.P.C, the magistrate can direct a full- fledged inquiry / inves-
tigationin the same manner as can be done by the police under Sec-
tion 156(3) Cr.P.C.
d) Whether under Section 202 Cr.P.C, the Magistrate can direct the
police or any other person to carry out their investigation on cer-
tain suggested lines.
5) Before I pen down the rival contentions of the parties and discuss the
aforesaid issues at length, the material facts are necessary to present a
composite picture of cause of action, which are stated as follows:
a. That a criminal complaint was filed by one Mr. Sudhir Chaudhary,
Respondent no.2 herein against the present petitioner , Mr. Tej
Kishan and 16 other persons associated with Jindal Steel and
Power ltd. under Section 499, 500, 34 read with 109 of IPC seek-
ing prosecution and conviction of the said accused persons for
harming his reputation. The said case is pending adjudication be-
fore the Metropolitan Magistrate, Patiala House Courts, New
Delhi.
b. The learned Metropolitan Magistrate took cognizance on the said
Crl. M.C. No. 292/2013 Page 4 of 118
criminal complaint under section 499 read with 34 of IPC vide
order dated 03.01.2013 and thereafter, adjourned the matter for
examination on oath of the respondent no. 2 and his witnesses for
17.01.2013.
c. An Application under Section 91 Cr.P.C was filed by the Respon-
dent No.2 in the said complaint case, seeking summoning of record
from the Broadcast Editors Association and the Jindal Steel &
Power Limited(JSPL) :
a) Minutes of the meeting of the JSPL for the period of Sep-
tember 2012 to December 2012.
b) Video Recording of the press conference dated 25.10.2012
held at the National Sports Club of India.
c) Minutes of the written records of all the proceedings/ meet-
ings conducted by the Broadcast Editors Associations with
respect to the termination of Membership of complainant in
the Broadcast Editors Association.
d) Documents pertaining to association of Sh. Prakash Singh
with M/s Jindal Steel and power ltd.
d. However, in view of the fact that respondent no. 2 and his wit-
Crl. M.C. No. 292/2013 Page 5 of 118
nesses were required to be examined on oath , the matter was again
adjourned to 10.01.2013.
e. Thereafter, on 10.01.2013, the learned Metropolitan Magistrate re-
served the order on the said application and posted the matter for
15.01.2013.
f. That on 15.01.2013, when the matter was listed for orders, the ld.
Metropolitan Magistrate apprised the counsel for the respondent
no.2 that the records sought to be summoned vide the application
can also be procured during an investigation marked to the SHO, P
S Tuglak Road in terms of an inquiry under Section 202 Cr.P.C.
g. Thereafter, the Metropolitan Magistrate, under Section 202 Cr.P.C
directed the SHO, PS Tuglak Road to conduct an investigation qua
the allegations made in the aforesaid criminal complaint. However,
to the utter shock and surprise of the petitioner , the Metropolitan
Magistrate , while ordering the investigation vide the impugned or-
der dated 15.01.2013 , also directed the SHO , the manner in which
the investigation is to be conducted. A perusal of the order indi-
cates that the prayer made in the application in terms of Section 91
of the Cr.P.C, was reproduced verbatim with the direction to the
Crl. M.C. No. 292/2013 Page 6 of 118
police official to seize/ procure the the same documents.
h. Hence, aggrieved by the aforesaid impugned order the present peti-
tion has been filed by one of the accused in the complaint, Mr. Tej
Sadhu, who is the Company Secretary in Jindal Steel & Power Ltd.
6) Addressing arguments on the present petition, Mr. Uday U Lalit, learned
Senior Advocate appearing on behalf of the petitioner submitted that it is
noteworthy that though the Magistrate has no power to guide and direct
the investigating agency the manner in which the investigation is to be
conducted, but in the order dated 15.01.2013, the learned Metropolitan
Magistrate has given specific directions to the police expounding the
manner in which the investigation is to be conducted.
7) Learned Senior Advocate submitted that before addressing arguments on
the core issue of maintainability of the present petition, he would canvass
as to how on merits the case of the petitioner has a sturdy footing to sus-
tain. Ld. Senior counsel relying on the allegations made in the complaint
submitted that the complaint has been filed under Section 499, 500, 34
of the Indian Penal Code, 1860, against 17 persons in their individual ca-
pacity as accused, who all are connected with the affairs of Jindal Steel
and Power limited (JSPL). Counsel further submitted that the allegations
Crl. M.C. No. 292/2013 Page 7 of 118
in the complaint have been divided into two causes of action, wherein as
per the first cause of action, all the 17 accused with a common intention,
in consonance with each other have tarnished the reputation of the
complainant and damaged his social standing and goodwill in the society
and made statements which as per their own knowledge are but to malign
the image of the complainant and also direct allegations are levelled
against Mr. Rajeev Bhaduria, Director, HR, the accused no.17 who has
individually filed a complaint and has maliciously tried to defame the
complainant as per the complaint alleging that all the other accused were
well aware of the statements made and accused no. 1 to 16 made false
statements with a common intention to defame the complainant. As per
the second cause of action, the complainant portrays that it is Mr. Navin
Jindal (Whole time Director), Vikrant Gujral (Whole-time Director), Ravi
Uppal (Managing Director), Anand Goel( Whole-time Director) of M/s
Jindal Steel & Power Limited who in consonance with the other accused
persons have made false statements with common intention to malign the
image of the complainant.
8) Learned Senior Advocate submitted that the above inconsistent stand,
Crl. M.C. No. 292/2013 Page 8 of 118
clearly demonstrates the ingenuity on the part of the complainant. Coun-
sel further submitted that as per the second cause of action, Mr. Navin
Jindal i.e. the accused no.1, the whole time Director , JSPL Group, along
with other accused persons held a press conference and made false state-
ments against the complainant that the Broadcast Editors Association
took action against the information provided by the JSPL( 17 accused in
the complaint including the present petitioner ) and removed the com-
plainant/ Mr. Sudhir Chaudhary as a treasurer and his removal makes it
all the more clear that these people were blackmailing him. Learned
Counsel also submitted that when it comes to allegations made in the
complaint, the subsequent events in perpetuation as set out in the com-
plaint would clarify the stand of the accused persons. The press confer-
ence was presided over by the accused- Navin Jindal, Ravi Uppal, Vik-
rant Gujral and Anand Goel and therefore, five persons in totality have
been alleged as accused directly, and other members have been painted
under the same brush along with the aforesaid accused.
9) Learned Counsel further submitted that the date mentioned in the second
cause of action i.e.25.10.2012, when the conference was held has an overt
relevance, referring to the allegations made in the second cause of ac-
Crl. M.C. No. 292/2013 Page 9 of 118
tion. Learned Senior Advocate further submitted that the Broadcast
Editors Association proposed an ethics committee for conducting an
enquiry on 05.10.2012 and on 15.10.12, the BEA society informed the
complainant telephonically to be available before the ethics committee
formed by the BEA. Thereafter, the complainant had sent an email on
16.10.2012 requesting the BEA for granting him fair opportunity and al-
lowing him to represent himself through his nominee. The reply to the
same was sent by the BEA through its representative Mr. N.K. Singh,
vide email dated 16.10.2012 wherein one final opportunity was given to
the complainant to appear before the committee and it was clarified that if
the complainant fails to appear he would be considered not interested to
represent his side of the story, however considering the defiance of the
complainant, he was removed vide issuance of a press release dated
18.10.2012. Learned Senior Advocate further submitted that thus in light
of the aforesaid submissions , it is apparent that the discussion in the con-
ference dated 25.10.2012, was in correlation with the aforesaid subse-
quent events which took place between the BEA and the respondent no.2
herein and was not discussed purposely in the conference with an intent
to malign the goodwill of the complainant, making the intention of the
Crl. M.C. No. 292/2013 Page 10 of 118
complainant quite palpable. Eventually, being aggrieved by the said order
passed by the BEA, the complainant preferred a civil suit before the
Hon‟ble High Court at Delhi.
10) Learned Senior Counsel further submitted that the third facet of the mat-
ter in the present petition is the letter dated 19.11.2012, informing all
the shareholders as to what situation/ development has arisen in the
criminal conspiracy articulated by M/s Zee News Ltd for extorting money
by airing false, manipulated and misleading programs on their channels
regarding the petitioner and the JSPL group, the letter is nothing but a
source of information which has been delivered to all the members by
Mr. Tej Sadhu, the petitioner herein who is the company secretary in
JSPL ltd.
11) Learned Senior Counsel also submitted that based on these allegations,
the ld. M.M. vide order dated 03.01.2013 took cognizance in the matter
and adjourned the same for examination on oath to 7.1.2013. In the
meanwhile, an application under Section 91 Cr.P.C was filed by the com-
plainant and arguments on the said application under section 91 were
heard and the order was reserved for 15.01.2013. Learned counsel also
submitted that in the examination on oath, the complainant has alleged
Crl. M.C. No. 292/2013 Page 11 of 118
that in September 2012, a false case was lodged against him at the behest
of the accused persons (in the complaint). An FIR was lodged on
02.10.2012 and the accused persons tried to defame him by holding a
press conference, wherein various false imputations and statements were
made levelling unscrupulous allegations against the complainant. Counsel
further submitted that in his examination on oath, it is clearly mentioned
that it was his belief that the respondent no.1 , the respondent no. 17 and
the other respondents have acted against him in pursuance of a common
intent to defame him. Counsel further submitted that in his examination
on oath the complainant has clearly stated that " I am not sure about
the exact role of each of the respondents", ascertaining the individual
role of the accused persons in the complaint, he has filed an application
under section 91 Cr.P.C seeking record of Jindal Steel and Power Ltd.
12) Pointing towards the application under section 91 of the Cr.P.C, being
the trigger point in the present matter, counsel also submitted that , the
Learned M.M. without passing any order / directions on the said applica-
tion precisely penned the same prayers in the impugned order passed un-
der section 202 Cr.P.C which were set forth in that application.
Crl. M.C. No. 292/2013 Page 12 of 118
13) Assailing the said order, Counsel for the Petitioner submitted that, there
was no occasion for the learned M.M. to have passed this kind of an order
under Section 202 of the Code of Criminal Procedure, 1873. It is com-
pletely in excess of such a provision, as the facts never justified that the
learned M.M. has indeed ordered for a blinkered inquiry. The counsel
further submitted that the larval point is whether this kind of an order
could be passed under Section 202, being conscious of the fact that if he
was allowed to vacillate, so far his genre of decision making is circum-
scribed in the scheme of things under Section 202 Cr.P.C. Learned coun-
sel further submitted that under the said provision the Magistrate can in-
quire into the case himself or direct an investigation to be made by a po-
lice officer or by such other person as he thinks fit, for the purpose of de-
ciding whether or not there is sufficient ground for proceeding.
14) Learned senior counsel further submitted that the scope of enquiry to be
ordered by the Magistrate under section 202 Cr.P.C is extremely limited
to the averments made in the complaint and the evidence adduced therein.
Counsel submitted that power under section 202 Cr.P.C can be exercised
only to ascertain the truth or falsehood of the allegations made in the
complaint on the materials placed by the complainant, for finding
Crl. M.C. No. 292/2013 Page 13 of 118
out whether or not a prima facie case for issue of process has been made
out, therefore in other words whether or not there is sufficient ground for
the Magistrate to proceed further on account of the allegations mentioned
in the complaint and pre-summoning evidence of the complainant and his
witnesses, the idea being that it is not open for the court to either take
upon itself or direct any other agency/ person to embark upon a roving
enquiry that seeks to crumple beyond the allegations made in the com-
plaint. Counsel further submitted that inquiry as contemplated under sec-
tion 202 Cr.P.C cannot be held to be an instrument to fill up the lacunas
in the complaint. In order to proceed against the respondent/ accused suf-
ficient material grounds must be placed on record and the same cannot be
sought to be collected or procured during the course of an inquiry under
Section 202 Cr.P.C. Counsel further submitted that the directions issued
by the ld. Magistrate in the present complaint is nothing but to cover up
the lacunas in pre summoning evidence of the respondent no.2 herein.
Counsel thus stated that the order passed by the ld. M.M. is arbitrary and
dogmatic in view of the aforesaid submissions. Bringing the attention of
this court to the scope of investigation, ld. Senior Counsel submitted that
the investigation is the sole and exclusive domain of the investigating
Crl. M.C. No. 292/2013 Page 14 of 118
agency and while directing an investigation into a particular case, the
Magistrate has no power to dictate the manner of investigation and/ or is-
sue a premeditated direction and melange the importance of the two dis-
tinct provisions laid under the statute.
15) Counsel further submitted that an „inquiry‟ has been defined under Sec-
tion 2 (g) of the Code and „investigation‟ under Section 2 (h) of the
Code, and it is a settled legal position that inquiry has to be conducted by
the Magistrate and investigation by the police or an investigating agency
only and the Magistrate neither has the power to guide the mode of in-
vestigation nor to interfere in the said investigation so ordered. Counsel
also stated that the issuance of a direction to the SHO to seize certain
documents and video recordings from the possession of the petitioner,
might lead to collection of evidence that may be self- incriminating
which is violative of the rights of the petitioner under Article 20 (3) of the
Constitution of India.
16) Counsel further submitted that it is noteworthy that an investigation is
still pending in FIR no. 240/ 2012 dated 02.10.2012 filed by Mr. Rajiv
Bhaduria, who has been arrayed as accused no. 17 by the respondent
No.2 in the complaint filed by him before the learned Metropolitan
Crl. M.C. No. 292/2013 Page 15 of 118
Magistrate wherein respondent No. 2 has alleged that he has been falsely
implicated in the aforesaid FIR. Therefore, till the time the investigating
agency concludes its inquiry in the said FIR and submits its report, ques-
tion of Respondent no. 2 being defamed does not arise.
17) Counsel also submitted as regards the maintainability of the present peti-
tion is concerned, the discretion vested with the Magistrate under Sec-
tion 202 Cr.P.C is a judicial discretion which cannot be exercised arbi-
trarily, but needs to be guided on sound principles of law governing ex-
ercise of such a discretion and it cannot be said that the discretion exer-
cised by him cannot be challenged in appropriate proceedings and there-
fore, the person confronting adverse consequences cannot be left remedi-
less. In support of his argument, ld. Senior counsel placed reliance on
MOHD. SALIM V. STATE (2010) 175 DLT 473.
18) Learned Counsel further submitted that there has been a grave miscar-
riage of justice and serious irregularity of proceedings committed by the
subordinate criminal court. Relying on the judgment of Hon‟ble Supreme
Court in the case ADALAT PRASAD V. ROOP LAL JINDAL & ORS
(2004) 7 SCC 338, learned senior counsel further submitted that it is not
only the aggrieved party who may approach this Hon‟ble Court under the
Crl. M.C. No. 292/2013 Page 16 of 118
inherent and supervisory jurisdiction of this court for seeking relief and
this court in such a situation can set aside such an illegality and irregular-
ity by exercising its suo moto powers in order to prevent miscarriage of
justice. Counsel also submitted that the Hon‟ble Court apart from exercis-
ing its supervisory jurisdiction under Article 227 of the Constitution of
India has a duty to exercise continuous superintendence over the judicial
Magistrates in terms of Section 483 of Cr.P.C. Counsel also submitted
that power vested in the High Courts to exercise judicial superintendence
over the decisions of all courts and tribunals within their respective juris-
diction is also a part of basic structure of the Constitution. Counsel also
submitted that the limitation to restrain as per the established procedure
of law prohibiting participation of an accused before issuance of process
by the Magistrate is only a stage wise limitation . Learned Senior Counsel
also submitted that the petitioner is not prohibited or precluded from chal-
lenging an illegal or erroneous order if passed by the Magistrate, piercing
the inherent powers by the High Court under Section 482 of the Code
which are there to provide „ex- debito justitiae‟. Counsel also submitted
that if the order of the Magistrate is not according to law and adversely
affects the petitioner who may not be even a party to the enquiry before
Crl. M.C. No. 292/2013 Page 17 of 118
the magistrate, then such a petitioner cannot be prevented from challeng-
ing such an order passed by the Magistrate which consciously amounts to
an irregularity of proceedings. Learned Senior Counsel also submitted
that petitioner has an inherent and plenary right to challenge an order if
his fundamental rights as well as legal rights are getting affected in any
manner whatsoever. Learned Senior Counsel thus submitted that the
power to direct investigation to the police authorities by the Magistrate
under section 202 Cr.P.C and Section 156 (3) Cr.P.C , if even are akin to
each other, the difference is the stage at which the said powers may be
invoked. Therefore, if an order passed under Section 156(3) of Cr.P.C can
be challenged by way of a petition under Section 482 of Cr.P.C, then or-
der passed under section 202 Cr.P.C can also be challenged by filing a
petition before this Hon‟ble Court if any illegality or impropriety is found
with the said proceedings.
19) Counsel thus submitted that in passing the impugned order dated
15.01.2013, the ld. Magistrate has resorted to pre-cognizance stage and
ipso facto ordered investigation by the police in terms of Section 156 (3)
of the code which is not permissible after the Magistrate has reached the
stage of post- cognizance. Thus an inherent incongruity is manifested in
Crl. M.C. No. 292/2013 Page 18 of 118
the order dated 15.01.2013 , as power of search and seizure is within the
domain of the investigating agency and is the only agency itself that is the
best judge to decide in which manner it should proceed in respect of the
pending investigation.
20) In support of his arguments, learned senior Counsel placed reliance on the
following judgments:
i. DHARMESHBHAI VASUDEVBHAI AND ORS. V. STATE OF GUJARAT
AND ORS. (2009) 6 SCC 576
ii. SMT. PARMESHWARI DEVI V. STATE AND ANOTHER (1977) 1 SCC 169
iii. L. CHANDRA KUMAR V. UNION OF INDIA (1997) 3 SCC 261
iv. RAMESHBHAI PANDURAO HEDAU AND ANOTHER V. STATE OF GUJA-
RAT (2010) 4 SCC 185
v. STATE OF KARNATAKA V. L. MUNISWAMY AND OTHERS (1977) 2 SCC
699.
vi. RAGHU RAJ ROUSHA V. SHIVAM SUNDARAM PROMOTERS PVT. LTD.
2009( 2) SCC 363.
21) Per contra, Mr. Harish Salve, Learned Senior Advocate for the respon-
dents at the very outset raised a preliminary objection to the very main-
tainability of the present petition and locus- standi of the petitioner to
challenge the impugned order passed by the learned Metropolitan Magis-
trate at the pre-summoning stage. Learned Senior Counsel submitted that
under the Indian Companies Act 1956 management of the company
vests with the Board of the company and in a criminal complaint, in the
Crl. M.C. No. 292/2013 Page 19 of 118
absence of vicarious liability, one must know the exact role of each of the
members of the company. Referring to the letter dated 19.11.2012 which
is addressed to the shareholders of the Jindal Steel and Power limited,
learned senior Counsel argued that the defamatory allegations levelled
therein have been attributed to the management of the said company.
Counsel thus submitted that it is through the detailed investigation that
the role of each of the alleged directors can be traced and therefore no
fault can be found in the impugned order directing detailed investigation
with the help of the police. Disagreeing with the contention raised by the
counsel for the petitioner that under Section 202 Cr.P.C, learned Magis-
trate cannot pass an order giving direction as to how an investigation is
to be conducted, the counsel argued that the language of Section 202
Cr.P.C, very clearly provides that the Ld. M.M shall enquire into the case
himself or direct an investigation to be made by a police officer and
when the ld. M.M is conducting an enquiry himself then he may enquire
directly and if the ld. M.M directs the police officer to investigate the
matter, then he can definitely specify the points on which such an investi-
gation has to be carried out. For instance, if the ld. M.M. delegates the
power of inquiry to an accountant or a scientific officer then he has to
Crl. M.C. No. 292/2013 Page 20 of 118
specify the query or which aspect of the matter is to be investigated and
in what manner. Counsel also submitted that role of each of the accused
was duly explained in the complaint and also as per the letter dated
19.11.2012 which was marked to all the shareholders of the company,
and on perusal of the same it is quite apparent that all the named accused
were part of the said indignation and malign flux.
22) Counsel further submitted that the Ld. M.M. on 03.01.2013 took cogni-
zance only on being satisfied that a prima facie case of defamation is
made out against the accused persons. The learned counsel emphasised
that the cognizance is of the offence and not of the offender. Supporting
the said arguments, counsel placed reliance on the judgment of the
Hon‟ble Supreme Court in the case of STATE OF W.B. V. MOHAM-
MED KHALID, AIR 1995 SC 785 and also AMIT JAIN V. STATE &
ANR. 2008 (4) JCC 2386. Learned Senior Counsel further submitted that
the ld. Magistrate has no discretion other than ordering the investigation
under Section 202 Cr.P.C, 1973 as the same is a mandatory provision af-
ter the amendment in the Code. Learned senior Counsel further submit-
ted that in the memo of parties of the complaint, almost 10 accused are
residing at a place beyond the jurisdiction of the ld. M.M. and therefore,
Crl. M.C. No. 292/2013 Page 21 of 118
Ld. M.M only after taking cognizance under Section 190 Cr.P.C, 1973 af-
ter examining the complaint under section 200 Cr.P.C , 1973 passed an
order dated 15.01.2013 complying with the mandatory provision of Sec-
tion 202 Cr.P.C.Learned Senior Counsel further submitted that the order
passed by the magistrate , directing an investigation under Section 202
Cr.P.C, 1973 is an order technically assisting the petitioner, otherwise if
the ld. M.M. would have summoned all the accused persons, then the pe-
titioners would have adopted a contrary line and instituted a petition un-
der section 482 Cr.P.C claiming that the ld. M.M. has passed a mechani-
cal order without application of mind. But fortunately it is not the case in
the present circumstances , thus the ld. Counsel submitted that the ld.
M.M after considering the facts of the case, ordered for further investiga-
tion under Section 202 Cr.P.C, 1973.
23) Learned Senior Advocate further submitted that it is not a corporate of-
fence, it is against an individual, purporting to act in the name of the
company, committing an offence of defamation and hiding behind the
corporate veil of the Management and as per section 291 of the compa-
nies Act, 1956, if one hides behind the corporate veil then certainly a
need arises to conduct such an inquiry. Ld. Senior Counsel further sub-
Crl. M.C. No. 292/2013 Page 22 of 118
mitted that the accused from 1 to 17 are mostly the directors of the com-
pany, whereas accused no. 16 who has signed the letter dated 19.11.2012
is the Company Secretary of the said company. Counsel further submitted
that in the present petition, it is not the complaint that has been chal-
lenged, neither the cognizance is challenged, the challenge is made in re-
gard to the powers derived by the learned Magistrate under the statute as
per the mandate of Section 202 Cr.P.C. Counsel further submitted that
under section 291 of the companies Act, 1956 it is necessary to pass a
resolution to call for a Board meeting, and if a resolution is not passed,
the ethics laid in the doctrine of Indoor management should follow to es-
tablish who participated, and what role was played by each of the direc-
tors.
24) Learned Senior Counsel further stated that we do not know if all the di-
rectors have even attended the press conference. It is pertinent to note that
these accused today are being addressed as respondents because it is yet
to determine the role played by each of them and ascertain if all the ac-
cused had participated in the conspiracy. It is an offence related to a com-
pany, doctrine of „attribution‟ would apply and mentioning of the term
„management‟ then would mean all are culpable. Counsel further submit-
Crl. M.C. No. 292/2013 Page 23 of 118
ted that vicarious liability on the part of a person must be pleaded and
proved, and not inferred as held in various judgments of the Hon‟ble Su-
preme Court. One has to keep a check on the perforated correlation and
therefore, the inquiry ordered by the Magistrate cannot be termed as a
blinkered inquiry. Learned Senior Counsel also submitted that the princi-
ples of 156 (3) Cr.P.C would not apply in the present circumstances.
25) The learned counsel also submitted that the Magistrate is simply steriliz-
ing the intriguing character of the conspiracy by trying to find out who
the buck is because summoning all the accused persons in the complaint
would also result in contradiction . Learned Counsel further stated that as
per the order also, minute book which has been ordered to be seized is not
the property of any of these gentlemen.
26) Learned counsel thus submitted that the order is very well elucidated and
anything that the police finds relevant in the enquiry would be collected
on the terms mentioned in the order passed by the ld. magistrate. Learned
Senior Advocate emphasising on the scope of enquiry under Section 202
, stated that the Magistrate has been very accurate as he has only ordered
for what he wants to lay his hands on.
Crl. M.C. No. 292/2013 Page 24 of 118
27) In support of the aforesaid arguments, Ld. Senior Advocate placed reli-
ance on the following judgments:
a) SHASHI JENA AND OTHERS V. KHADAL SWAIN & ANR. 2004 (4) SCC 263
(PARA 8 AND 10 )
b) CHANDRA DEO SINGH V. PRAKASH CHANDRA BOSE & ANR. AIR 1963
SC 1430 ( PARA 7)
c) R.K. MISHRA V. STATE , 2010 CRI L.J. 1292 (PARA 9)
d) SURESH CHAND JAIN V. STATE OF M.P. 2002 (1) AD SC 34(PARA 7)
e) MANHARIBHAI MULJIBHAI KAKADIA & ANR. V. SHASHI BHAI MO-
HANBHAI PATEL & ANR. 2012 (10) SCC 517 (PARA 20, 21 ,22, 23)
f) SHIVJEE SINGH V. NAGENDRA TIWARY & OTHERS , 2010 (7) SCC 578
(PARA 7, 16 & 19)
g) K.T. JOSEPH V. STATE OF KERALA & ANR. , 2009 (15) SCC 199( PARA 4)
h) 8. BAL KISHAN V. STATE OF DELHI, 2007 (10) AD (DELHI ) 518(PARA
41)
28) I have heard learned counsel for the parties at length and given my
thoughtful consideration to the arguments advanced by them.
29) Before analysing the rival contentions raised by the learned counsel ap-
pearing on behalf of the parties and referring to the judgments cited by
them in support thereof, it would be pertinent to embark upon the rele-
vant provisions of the Code of criminal procedure, 1873 and Indian Pe-
nal Code, 1908,involved in the present case, so far the offence of defama-
tion and procedure for inquiry or investigation is concerned, the same are
extracted below:
Crl. M.C. No. 292/2013 Page 25 of 118
"Section 499 of IPC- Defamation
Whoever, by words either spoken or intended to be read, or
by signs or by visible representations, makes or publishes
any imputation concerning any person intending to harm, or
knowing or having reason to believe that such imputation
will harm, the reputation of such person, is said, except in
the cases hereinafter expected, to defame that person.
Explanation 1
It may amount to defamation to impute anything to a de-
ceased person, if the imputation would harm the reputation
of that person if living, and is intended to be hurtful to the
feelings of his family or other near relatives.
Explanation 2
It may amount to defamation to make an imputation con-
cerning a company or an association or collection of per-
sons as such.
Explanation 3
An imputation in the form of an alternative or expressed
ironically, may amount to defamation.
Explanation 4
No imputation is said to harm a person‟s reputation, unless
that imputation directly or indirectly, in the estimation of
others, lowers the moral or intellectual character of that
person, or lowers the character of that person in respect of
his caste or of his calling, or lowers the credit of that person,
or causes it to be believed that the body of that person is in a
loathsome State, or in a State generally considered as dis-
graceful.
Section 500 of IPC- Punishment for defamation
Crl. M.C. No. 292/2013 Page 26 of 118
Whoever defames another shall be punished with simple im-
prisonment for a term which may extend to two years, or
with fine, or with both.
CLASSIFICATION OF OFFENCE
Para I
Punishment--Simple imprisonment for 2 years, or fine, or
both--Non-cognizable--Bailable--Triable by Court of Ses-
sion--Compoundable by the person defamed.
Para II
Punishment--Simple imprisonment for 2 years, or fine, or
both--Non-cognizable--Bailable--Triable by Magistrate of
the first class--Compoundable by the person defamed with
the permission of the court.
Section 199 of Cr.P.C- Prosecution for defamation.
(1) No court shall take cognizance of all offence punishable
under Chapter XXI of the Indian Penal Code (45 of 1860)
except upon a complaint made by some person aggrieved by,
the offence:
Provided that where such person is under the age of eight-
een years, or is an idiot or a lunatic, or is from sickness or
infirmity unable to make a complaint, or is a woman who,
according to the local customs and manners, ought not to be
compelled to appear in public, some other person may, with
the leave of the court, make a complaint on his or her behalf.
(2) Notwithstanding anything contained in this Code, when
any offence falling under Chapter XXI of the Indian Penal
Code (45 of 1860) is alleged to have been committed against
a person who, at the time of such commission, is the Presi-
dent of India, the Vice-President of India, the Government of
a State, the Administrator of a Union territory or a Minister
of the Union or of a State or of a Union territory, or any
other public servant employed in connection with the affairs
Crl. M.C. No. 292/2013 Page 27 of 118
of the Union or of a State in respect of his conduct in the
discharge of his public functions a court of Session may take
cognizance of such offence, without the case being commit-
ted to it, upon a complaint in writing made by the Public
Prosecutor.
(3) Every complaint referred to in sub-section (2) shall set
forth the facts which constitute the offence alleged, the na-
ture of such offence and such other particulars as are rea-
sonably sufficient to give notice to the accused of the offence
alleged to have been committed by him.
(4) No complaint under sub-section (2) shall be made by the
Public Prosecutor except with the previous sanction.
(a) Of the State Government, in the case of a person who is
or has been the Governor of that State or a Minister of that
Government;
(b) Of the State Government, in the case of any other public
servant employed in connection with the affairs of the State;
(c) Of the Central Government, in any other case.
(5) No Court of Session shall take cognizance of an offence
under sub-section (2) unless the complaint is made within six
months from the date on which the offence is alleged to have
been committed.
(6) Nothing in this section shall affect the right of the person
against whom the offence is alleged to have been committed,
to make a complaint in respect of that offence before a Mag-
istrate having jurisdiction or the power of such Magistrate
to take cognizance of the offence upon such complaint.
Section 2(g) Cr.P.C-
(g) "inquiry" means every inquiry, other than a trial,
conducted under this Code by a Magistrate or court;
Section 2(h) Cr.P.C-
Crl. M.C. No. 292/2013 Page 28 of 118
(h) "investigation" includes all the proceedings under
this Code for the collection of evidence conducted by a
police officer or by any person (other than a Magistrate)
who is authorized by a Magistrate in this behalf,
Section 156 Cr.P.C
156. Police officer's power to investigate cogniza-
ble cases.
(1) Any officer in charge of a police station may, without
the order of a Magistrate, investigate any cognizable
case which a court having jurisdiction over the local
area within the limits of such station would have power
to inquire into or try under the provisions of Chapter
XIII.
(2) No proceeding of a police officer in any such case
shall at any stage be called in question on the ground
that the case was one, which such officer was not em-
powered under this section to investigate.
(3) Any Magistrate empowered under section 190 may
order such an investigation as above mentioned.
Section 202 Cr.P.C
202. Postponement of issue of process.
(1) Any Magistrate, on receipt of a complaint of an of-
fence which he is authorised to take cognizance or
which has been made over to him under section 192,
may, if he thinks fit, 1[and shall, in a case where the
accused os is residing at a place beyond the area in
which he excercise his jurisdiction]. postpone the issue
of process against the accused, and either inquire into
the case himself or direct an investigation to be made
by, a police officer or by such other person as he thinks
Crl. M.C. No. 292/2013 Page 29 of 118
fit, for the purpose of deciding whether or not there is
sufficient ground for proceeding:
Provided that no such direction for investigation shall be
made, -
(a) Where it appears to the Magistrate that the offence
complained of is triable exclusively by the Court of Ses-
sions or
(b) Where the complaint has not been made by a court,
unless the complainant and the witnesses present (if
any) have been examined on oath under section 200.
(2) In an inquiry under sub-section (1), the Magistrate
may, if he thinks fit, take evidence of witness on oath:
Provided that if it appears to the Magistrate that the of-
fence complained of is triable exclusively by the Court of
Session, he shall call upon the complainant to produce
all his witnesses and examine them on oath.
(3) If an investigation under sub-section (1) is made by
a person not being a police officer, he shall have for that
investigation all the powers conferred by this Court on
an offer in charge of a police station except the power
to arrest without warrant.
30) Chapter XXI of the IPC deals with the offence of defamation. Section
499 defines defamation and sets out ten exceptions to which the main
provision has been subjected to. Section 500 of the IPC deals with the
punishment for defamation. Defamation is a bailable and non-cognizable
offence. Defamation which concerns the personal reputation of a person
Crl. M.C. No. 292/2013 Page 30 of 118
is unlike an offence against the State. Section 199 Cr.P.C. engrafts an ex-
ception to the general rule that no-one can set criminal law in motion in
relation to offences covered by Section 499 to 502 IPC, and it is only an
aggrieved person and no one else can file a complaint. In the year 1973,
when Cr.P.C. was exhaustively amended then the sub-section 2 of Sec-
tion 199 was re-casted so as to confer power upon the Public Prosecutor
on a complaint in writing when defamation is alleged to have been com-
mitted against a person who, at the time of such commission is the Presi-
dent of India, Vice President of India, Governor of a State, the Adminis-
trator of a Union territory or a Minister of the Union or of a State or of a
Union Territory or any other public servant employed in connection with
the affairs of the Union or of a State in respect of his conduct in dis-
charge of his public functions then the Court of Sessions may take cogni-
zance of such offence, without the case being committed to it. It would be
thus seen that criminal machinery for bringing an action of defamation
can be set into motion by the aggrieved person on the filing of a com-
plaint before the competent Court of jurisdiction and it is on the filing of
such a complaint that the Court of the Magistrate will proceed to examine
for the purpose of taking cognizance of such an offence in the manner
Crl. M.C. No. 292/2013 Page 31 of 118
provided under Chapter XV of the Cr.P.C and if the offence falling under
Chapter XXI of the IPC is alleged to have been committed against any of
the persons in terms of sub-section (2) of Section 199, then the cogni-
zance of the offence shall be taken by the Court of Sessions. Chapter XII
of the Cr.P.C. which provides the detailed procedure commencing from
Section 154, from getting the first information relating to the commis-
sion of a cognizable offence entered into a book kept with the officer of
the Police station till the zenith of filing a challan under Section 173
Cr.P.C. will not apply to a complaint of defamation filed by the aggrieved
person before the concerned Magistrate or Sessions Court and therefore,
the concerned Magistrate or Sessions Court cannot direct investigation
by the police at the pre-cognizance stage under Section 156(3) Cr.P.C.
31) The normal procedure for seeking registration of an FIR relating to the
commission of a cognizable offence as prescribed under Chapter XII of
the Cr.P.C. thus would not apply to seek prosecution for an offence of
defamation because of the bar created under Section 199 of the Code of
Criminal Procedure. Section 199 of the Code of Criminal Procedure
mandates that it is only upon a complaint made by the person aggrieved
qua such an offence, the Court shall proceed and in the absence of such a
Crl. M.C. No. 292/2013 Page 32 of 118
complaint no Court shall take cognizance of an offence punishable under
Chapter XXI of the Indian Penal Code.
32) Under the Negotiable Instruments Act, 1881 one can also find a similar
provision envisaged under Section 142 of the same and it reads as under:-
142. Cognizance of offences
[Notwithstanding anything contained in the Code of Criminal
Procedure, 1973 (2 of 1974).-
(a) No court shall take cognizance of any offence punishable un-
der section 138 except upon a complaint, in writing, made by the
payee or, as the case may be, the holder in due course of the
cheque; (b) Such complaint is made within one month of the date
on which the cause of action arises under clause (c) of the proviso
to section 138:
["Provided that the cognizance of a complaint may be taken by
the Court after the prescribed period, if the complainant satisfies
the Court that he had sufficient cause for not making a complaint
within such period.]
(c) No court inferior to that of a Magistrate or a Judicial Magis-
trate of the first class shall try any offence punishable under sec-
tion 138].
33) Dealing with an issue whether the police investigation could be sought
under Section 156(3) of the Code of Criminal Procedure on a private
complaint seeking cognizance of an offence punishable under Section
142 of the Negotiable Instruments Act, 1881 Andhra Pradesh High
Crl. M.C. No. 292/2013 Page 33 of 118
Court in Bandi Pandu vs Kola Balaji Varma and Anr reported in
2002(2) ALD (Cri) 696 took a view that Section 142 of the Negotiable
Instruments Act, 1881 contemplates filing of a private complaint only
and that section does not give any indication to refer such a private com-
plaint filed by the payee or holder in due course to the police for investi-
gation under Section 156(3) of the Code of Criminal Procedure, by the
Magistrate before whom such a complaint is filed. Section 142 of the
Negotiable Instruments Act and Section 199 of the Code of Criminal
Procedure are alike , both deal with the offences against the individuals
and not the State and under both the provisions the criminal machinery
can be set in to motion only upon filing a complaint before the concerned
Court and not through an ordinary process either by providing a mere in-
formation or complaint to the concerned police station in terms of the
procedure provided under Chapter XII of the Code of Criminal Proce-
dure. Thus their remains no scope for filing an application under Section
156(3) of the Code of Criminal Procedure to seek an investigation in a
non-cognizable offence of a private nature like defamation and ma-
chinery in such like cases can be set in motion only after a complaint is
filed by the aggrieved person under Section 200 of the Code of
Crl. M.C. No. 292/2013 Page 34 of 118
Criminal Procedure. „Private nature‟ of an offence of defamation signi-
fies public disclosure of private facts, which arises where one person re-
veals information that is not of public concern, and the release of which
would offend a rational person.
34) Turning to the facts of the case at hand , the respondent herein had filed a
complaint before the concerned Magistrate under Section 200 Cr.P.C.
with the prayer to take cognizance upon the complaint and summon the
accused persons in accordance with law under Section 500/34/109 IPC.
Vide order dated 3.1.13 the learned Magistrate took cognizance of the of-
fences under Section 499 read with Section 34 IPC, and the matter was
adjourned for examination of the complainant and his witnesses on
7.1.13. On 7.1.13 the learned Magistrate heard arguments on the appli-
cation moved by the respondent / complainant under Section 91 of the
Cr.P.C. but before taking any view on the said application, the court felt
the necessity of recording the evidence of the complainant at the first in-
stance and accordingly adjourned the matter for examination of the com-
plainant on 10.1.2013. On 10.1.13 the evidence of the complainant was
recorded and on the said date the court also heard arguments of the com-
plainant on the said application under Section 91 Cr.P.C. The matter was
Crl. M.C. No. 292/2013 Page 35 of 118
thereafter adjourned for orders on 15.1.13. Vide order dated 15.1.13, the
court instead of giving any direction for summoning of the records in
terms of the prayer made by the respondent under Section 91 Cr.P.C. felt
that the necessary investigation qua the allegations made in the complaint
could be conducted by the SHO Tuglak Road, New Delhi in terms of Sec-
tion 202 Cr.P.C. and during the investigation, the SHO was directed to
investigate the role of each of the respondents qua the two causes of ac-
tion as described in the complaint. The SHO was also directed to seize the
minutes of the meeting and other documents of BEA regarding termina-
tion of the membership of the complainant and his removal from the post
of Treasurer BEA, further to seize the relevant pages of the Minute Book
of JSPL covering the decision of the management of JSPL referred in the
letter dated 19.11.12 issued by the Company Secretary of JSPL and also
to seize video recording of the press conference allegedly held on
25.10.12 by the respondents either from the office of JSPL or any TV
news channel. While giving the said direction the court also clarified that
these guidelines should not restrict the SHO from conducting full and
thorough investigation, which is under challenge before this court in the
present petition. The petitioner felt aggrieved and prejudiced by such
Crl. M.C. No. 292/2013 Page 36 of 118
sweeping directions given by the Magistrate and as per the petitioner, at
the post-cognizance stage the learned MM cannot direct such kind of
full-fledged investigation as can be directed at pre cognizance stage under
Section 156(3) and the scope of the inquiry under Section 202 Cr.P.C. is
extremely limited, only to an extent of ascertaining the truth or falsehood
of the allegations made in the complaint.
35) The respondent No. 2 on the other hand while supporting the said order
has strongly challenged the maintainability of the present petition. The
issue raised by counsel for the respondent on the maintainability of the
present petition is that the petitioner is a merely prospective accused and
the matter is still at the pre-summoning stage and therefore, the petitioner
has no locus standi to file the present petition to challenge any process of
the concerned Magistrate, the same being at the pre-summoning stage.
Counsel for the respondent also submitted that neither the respondent nor
even the petitioner at this stage can know at all, whether actually the pe-
titioner would be summoned in the case or not and therefore, without
having any notice to this effect, the petitioner has no locus to challenge
the order dated 15.1.13 passed by the Ld.MM. To support his arguments,
counsel for the respondent mainly placed reliance on the judgment of
Crl. M.C. No. 292/2013 Page 37 of 118
the Apex Court in the case of Shashi Jena (supra) and the decision
of the Apex Court in Chandra Deo‟s case (supra).
36) In Shashi Jena and Others V. Khadal Swain & Anr. 2004 (4) SCC 263,
the court was accosted with a question that if an accused has any
right to cross examine the prosecution witness during the course of en-
quiry under Section 202 of the Cr.P.C., answering this question the
court in following paragraphs held as under:
8. From a bare perusal of the aforesaid provision, it would
appear that evidence given by a witness in a judicial pro-
ceeding or before any person authorized to take it is admis-
sible for the purpose of proving in a subsequent judicial
proceeding or in a later stage of the same judicial proceed-
ing, the truth of the facts which it states in its evidence given
in earlier judicial proceeding or earlier stage of the same
judicial proceeding, but under proviso there are three pre-
requisites for making the said evidence admissible in subse-
quent proceeding or later stage of the same proceeding and
they are (i) that the earlier proceeding was between the
same parties; (ii) that the adverse party in the first proceed-
ing had the right and opportunity to cross examine; and (iii)
that the questions in issue in both the proceedings were
substantially the same, and in the absence of any of the
three pre-requisites afore-stated. Section 33 of the Act
would not be attracted. This Court had occasion to consider
this question in the case of V. M. Mathew v. V.S. Sharma
and Ors., AIR1996SC109 , in which it was laid down that in
view of the second proviso, evidence of a witness in a previ-
ous proceeding would be admissible under Section 33 of the
Act only if the adverse party in the first proceeding had the
Crl. M.C. No. 292/2013 Page 38 of 118
right and opportunity to cross examine the witness. The
Court observed thus at pages 110 and 111:-
"The adverse party referred in the proviso is the party in the
previous proceeding against whom the evidence adduced
therein was given against his interest. He had the right and
opportunity to cross-examine the witness in the previous
proceeding..... the proviso lays down the acid test that
statement of a particular witness should have been tested by
both parties by examination and cross-examination in order
to make it admissible in the later proceeding."
[Emphasis added]
1. Thus, the question to be considered is as to whether
accused has any right to cross examine a prosecution wit-
ness examined during the course of inquiry under Sec-
tion 202 of the Code. It is well settled that the scope of in-
quiry under Section202 of the Code is very limited one and
that is to find out whether there are sufficient grounds for
proceeding against the accused who has no right to partici-
pate therein much less a right to cross examine any witness
examined by the prosecution, but he may remain present
only with a view to be informed of what is going on. This
question is no longer res integra having been specifically
answered by a 4-Judge bench decision of this Court in the
case of Chandra Deo Singh v. Prakash Chandra Bose @
Chabi Bose and Anr.[1964]1SCR639 , wherein this Court
categorically laid down that an accused during the course
of inquiry under Section 202 of the Code of Criminal Pro-
cedure, 1898, has no right at all to cross examine any wit-
ness examined on behalf of the prosecution. It was observed
thus at page 1432:
"Taking the first ground, it seems to us clear from the entire
scheme of Ch. XVI of the Code of Criminal Procedure that
an accused person does not come into the picture at all till
process is issued. This does not mean that he is precluded
from being present when an enquiry is held by a Magistrate.
Crl. M.C. No. 292/2013 Page 39 of 118
He may remain present either in person or through a coun-
sel or agent with a view to be informed of what is going on.
But since the very question for consideration being whether
he should be called upon to face an accusation, he has no
right to take part in the proceedings nor has the Magistrate
any jurisdiction to permit him to do so. It would follow from
this, therefore, that it would not be open to the Magistrate
to put any question to witnesses at the instance of the per-
son named as accused but against whom process has not
been issued; nor can he examine any witnesses at the in-
stance of such a person.....".
[Emphasis Added]
10. Thus, we have no difficulty in holding that as during the
course of inquiry under Section 202 of the Code an accused
has no right much less opportunity to cross examine a
prosecution witness, Statement of such a witness recorded
during the course of the inquiry is not admissible in evi-
dence under Section 33 of the Act, and consequently, the
same cannot form the basis of conviction of an accused.
37) Also in the case of Chandra Deo Singh V. Prakash Chandra Bose &
Anr. AIR 1963 SC 1430, the Court was accustomed with the similar
issue concerning the locus standi of the respondent contesting the
criminal case before issuance of the process against him and after re-
ferring to the entire Scheme of Chapter XV of Cr.P.C., the Apex
Court in the following paragraphs has held:
7. Coming to the second group, we have no hesitation in
holding that the test propounded by the learned single
judge of the High Court is wholly wrong. For determin-
Crl. M.C. No. 292/2013 Page 40 of 118
ing the question whether any process is to be issued or
not, what the Magistrate has to be satisfied is whether
there is "sufficient ground for proceeding" and not
whether there is sufficient ground for the conviction.
Whether the evidence is adequate for supporting the
conviction can be determined only at the trial and not at
the stage of enquiry. A number of decisions were cited at
the bar in which the question of the scope of the enquiry
under s. 202 has been considered. Amongst those deci-
sions are : Parmanand Brahmachari v. Emperor A.I.R.
(1930) Pat. 30; Radha Kishun Sao v. S. K. Misra
MANU/BH/0210/1948 : AIR1949Pat36 ; Ramkisto Sahu
v. The State of Bihar MANU/BH/0046/1952 :
AIR1952Pat125 ; Emperor v. J. A. Finan A.I.R. (1931)
Bom. 524 and Baidya Nath Singh v. Muspratt I.L.R.
(1886) Cal. 141. In all these cases, it has been held that
the object of the provisions of s. 202 is to enable the
Magistrate to form an opinion as to whether process
should be issued or not and to remove from his mind any
hesitation that he may have felt upon the mere perusal of
the complaint and the consideration of the complain-
ant's evidence on oath. The courts have also pointed out
in these cases that what the Magistrate has to see is
whether there is evidence in support of the allegations of
the complainant and not whether the evidence is suffi-
cient to warrant a conviction. The learned Judges in
some of these cases have been at pains to observe that
an enquiry under s. 202 is not to be likened to a trial
which can only take place after process is issued, and
that there can be only one trial. No doubt, as stated in
sub-s. (1) of s. 202 itself, the object of the enquiry is to
ascertain the truth or falsehood of the complaint, but the
Magistrate making the enquiry has to do this only with
reference to the intrinsic quality of the statements made
before him at the enquiry which would naturally mean
the complaint itself, the statement on oath made by the
complainant and the statements made before him by
persons examined at the instance of the complainant.
Crl. M.C. No. 292/2013 Page 41 of 118
8. This brings us to the third ground. Section 203 of the
Code of Criminal Procedure which empowers a Magis-
trate to dismiss a complainant reads thus :
"The Magistrate before whom a complaint is made or to
whom it has been transferred, may dismiss the com-
plaint, if, after considering the statement on oath (if any)
of the complainant and the witnesses and the result of
the investigation or inquiry, if any, under s. 202, there is
in his judgment no sufficient ground for proceeding. In
such case he shall briefly record his reasons for so do-
ing."
9. The power to dismiss a complaint rests only with a
Magistrate who has taken cognisance of it. If before is-
sue of process, he had sent down the complaint to a
Magistrate subordinate to him for making the enquiry,
he has the power to dismiss the complaint, if in his
judgment, there is no sufficient ground for proceeding.
One of the conditions, however, requisite for doing so is
the consideration of the statements on oath if any made
by the complainant and the witnesses and of the result of
the investigation of the enquiry which he had ordered to
be made under s. 202, Cr.P.C. In the case before us, an
investigation by a police officer was not ordered by the
learned Sub-Divisional Magistrate, but an enquiry by a
Magistrate, First Class. He had, therefore, to consider
the result of this enquiry. It was not open to him to con-
sider in this connection the statements recorded during
investigation by the police on the basis of the first in-
formation report lodged by Panchanan Roy or on the
basis of any evidence adduced before him during the
enquiry arising out of the complaint made by Mahendra
Singh. All these were matters extraneous to the proceed-
ings before him. Of course, as we have already stated,
the learned Magistrate has not given any reasons for
dismissing the complaint and, therefore, we do not know
what exactly weighed with him when he dismissed the
complaint, but the learned single judge of the High
Crl. M.C. No. 292/2013 Page 42 of 118
Court who has dealt with the case elaborately has not
kept the evidence adduced in the two complaints sepa-
rate but appears to have been influenced in deciding one
case on the basis of what was stated by the witnesses in
the other case. The High Court has relied upon the evi-
dence of Pannalal Saha and Sankar Ghose who ought
never to have been examined by the enquiring Magis-
trate. The High Court has further relied upon the inves-
tigation made by the police in the complaint of
Panchanan Roy. All this will be clear from the following
passage in its judgment :
"The version of these two witnesses (Pannalal Saha and
Sankar Ghose) is supported by the fact that the police
when they went to the locality found a dead bird and a
pair of shoes and a pair of black half pants in wet condi-
tion. This find of the dead bird and the pair of shoes etc.
has not explained on the version given by Panchanan
Roy, Upendra Mondal and Tarapado Naru. Mr. Ajit
Kumar Dutt stated that the inquiring Magistrate was not
right in examining Pannalal Saha and Shankar Ghose at
the suggestion of an advocate for the accused Chabbi
Bose and that the latter should not have been allowed at
the inquiry. When however there had already been a full
investigation into the case by the officers under the su-
pervision of the Superintendent of Police, it was desir-
able and proper for the inquiring magistrate to make a
careful inquiry and not merely an one sided inquiry by
examining such witnesses as might be produced by an
interested party. Moreover, in this case, the learned
magistrate was inquiring into both the complaints simul-
taneously and necessarily he could look at the evidence
as a whole. In fact, two separate cases ought not to have
been started at all, even though there were two separate
complaints giving two different versions. These com-
plaints were more or less Naraji petitions against the fi-
nal report submitted by the police. There was only one
incident in the course of which Nageswar Singh has lost
his life. Therefore on the basis of the two Naraji peti-
Crl. M.C. No. 292/2013 Page 43 of 118
tions it would have been proper to hold one inquiry
rather than two separate though simultaneous inquir-
ies."
38) The aforesaid legal position has been further reiterated in a recent de-
cision of the Apex Court in the case of Manharibhai Kakadia &
Anr(supra). In this case the Hon‟ble Apex Court also considered
the scope of Section 401 (2) of Cr.P.C. with reference to the right and
entitlement of the suspect for hearing by the revisional court in a revi-
sion petition preferred by the complainant, challenging the order of
the Magistrate dismissing his complaint under Section 203 Cr.P.C., the
Apex Court after astuting upon the previous judgments of the Hon‟ble
Supreme Court on the subject matter has reiterated the legal position
that the suspect is not entitled to be heard on the question whether the
process should be issued against him or not, till the stage of issu-
ance of process the accused cannot claim any right of hearing under law.
While taking this position, the Apex Court further held that all the
accused/suspects are not entitled to be heard at any stage of proceed-
ings until the issuance of process under Section 204. Section 401(2) of
the Code elucidates that no order in exercise of power of revision shall
be made by the Sessions Judge or the High Court, as the case may be
Crl. M.C. No. 292/2013 Page 44 of 118
to the prejudice of the accused or other persons unless he has an oppor-
tunity of being heard either personally or by pleader in his own defence.
The Apex Court after having analysed the three expressions „preju-
dice‟, „other persons‟ and „in his own defence‟ as are used in Section
401(2) Cr.P.C., took a view that the right given to an „accused‟ or
„other persons‟ under Section 401(2) of being heard before the revi-
sional court to defend an order which operates in his favour should
not be confused with the proceedings before a Magistrate under Sec-
tions 200,203 and 204 of the Code. In the ultimate analysis, the Apex
Court took a view that the accused or any other person cannot be de-
prived of hearing in the face of the express provision contained in
Section 401(2) of the Code. The relevant paras of the judgment are re-
produced as under:
23. Section 202 of the Code has twin objects; one, to enable
the Magistrate to scrutinize carefully the allegations made
in the complaint with a view to prevent a person named
therein as accused from being called upon to face an
unnecessary, frivolous or meritless complaint and the other,
to find out whether there is some material to support the
allegations made in the complaint. The Magistrate has a
duty to elicit all facts having regard to the interest of an
absent accused person and also to bring to book a person
or persons against whom the allegations have been made.
To find out the above, the Magistrate himself may hold an
inquiry Under Section 202 of the Code or direct an
Crl. M.C. No. 292/2013 Page 45 of 118
investigation to be made by a police officer. The dismissal
of the complaint Under Section 203 is without doubt a pre-
issuance of process stage. The Code does not permit an
accused person to intervene in the course of inquiry by the
Magistrate Under Section 202. The legal position is no
more res integra in this regard. More than five decades
back, this Court in Vadilal Panchal v. Dattatraya Dulaji
Ghadigaonker and Anr. MANU/SC/0059/1960 : (1961) 1
SCR 1 with reference to Section 202 of the Code of
Criminal Procedure, 1898 (corresponding to Section 202 of
the present Code) held that the inquiry Under
Section 202 was for the purpose of ascertaining the truth or
falsehood of the complaint, i.e., for ascertaining whether
there was evidence in support of the complaint so as to
justify the issuance of process and commencement of
proceedings against the person concerned.
25. In Smt. Nagawwa MANU/SC/0173/1976 : (1976) 3 SCC
736, this Court had an occasion to consider the scope of the
inquiry by the Magistrate Under Section 202 of the old
Code. This Court referred to the earlier two decisions in
Vadilal Panchal MANU/SC/0059/1960 : (1961) 1 SCR 1
and Chandra Deo Singh MANU/SC/0053/1963 : 1964 (1)
SCR 639 and in para 4 of the Report held as under:
4. It would thus be clear from the two decisions of this
Court that the scope of the inquiry Under Section 202 of the
Code of Criminal Procedure is extremely limited - limited
only to the ascertainment of the truth or falsehood of the al-
legations made in the complaint - (i) on the materials
placed by the complainant before the court; (ii) for the lim-
ited purpose of finding out whether a prima facie case for
issue of process has been made out; and (iii) for deciding
the question purely from the point of view of the complain-
ant without at all adverting to any defence that the accused
may have. In fact it is well settled that in proceedings Under
Section 202 the accused has got absolutely no locus standi
and is not entitled to be heard on the question whether the
process should be issued against him or not.
Crl. M.C. No. 292/2013 Page 46 of 118
44. In Tata Motors Limited, Single Judge of the High Court
was concerned with controversy arising out of complaint
which was dismissed by the Metropolitan Magistrate Under
Section 203 of the Code in limine. In the revision petition
filed Under Section 397 read with Section 401 and Sec-
tion 482 of the Code, it was contended on behalf of the
complainant that the Metropolitan Magistrate erred in tak-
ing into consideration possible defence of the accused in-
stead of ascertaining whether on a consideration of the
complaint and the pre-summoning evidence, a prima facie
case had been made out for summoning the accused for the
offence mentioned in the complaint. It was also argued on
behalf of the complainant before the High Court that the
accused persons have not yet been summoned and even
cognizance of the case has not been taken by the Metropoli-
tan Magistrate and, therefore, there was no occasion at all
for the accused persons to be heard. It was also argued on
behalf of the complainant that at the pre-cognizance stage,
there was no question of the accused being given an oppor-
tunity even in a revision petition filed by the complainant
against the order of dismissal of complaint. On the con-
trary, on behalf of the accused persons it was argued that
Under Section 401(2) of the Code, if adverse order is going
to be passed in revision petition which might prejudice ei-
ther the accused or any other person then such a person has
to be mandatorily given an opportunity of being heard ei-
ther personally or by pleader in defence. The Single Judge
of that Court on consideration of the submissions of the
parties and the decisions cited before him culled out the le-
gal position as follows:
20. xxx xxx xxx
(1) There is a distinction to be drawn between the criminal
complaint cases which are at the pre-cognizance stage and
those at the post-cognizance stage. There is a further dis-
tinction to be drawn between the cases at the post-
cognizance but pre-summoning stage and those at the post-
summoning stage.
Crl. M.C. No. 292/2013 Page 47 of 118
(2) It is only at the post-summoning stage that the Respon-
dents in a criminal complaint would answer the description
of an 'accused'. Till then they are like any other member of
the public. Therefore at the pre-summoning stage the ques-
tion of their right to be heard in a revision petition by the
complainant in their capacity as "accused" in terms of Sec-
tion 401(2) Code of Criminal Procedure does not arise.
(3) At the post-cognizance but pre-summoning stage, a per-
son against whom the complaint is filed might have a right
to be heard under the rubric of 'other person' Under Sec-
tion 401(2) Code of Criminal Procedure. If the learned MM
has not taken the cognizance of the offence then no right
whatsoever accrues to such "other person" to be heard in a
revision petition.
(4) Further, it is not that in every revision petition filed by
the complainant Under Section 401(2) Code of Criminal
Procedure, a right of hearing has to be given to such "other
person" or the accused against whom the criminal com-
plaint has been filed. The right accrues only if the order to
be passed in the revision petition is prejudicial to such per-
son or the accused. An order giving a specific direction to
the learned MM to either proceed with the case either at the
post-cognizance or post-summoning stage or a direction to
register an FIR with a direction to the learned MM to pro-
ceed thereafter might be orders prejudicial to the Respon-
dents in a criminal complaint which would therefore require
them to be heard prior, to the passing of such order.
45. On facts obtaining in the case, the Single Judge ob-
served that the Metropolitan Magistrate had not even taken
cognizance of the offences and, therefore, there was no
question of the applicants being heard at the stage of revi-
sion application.
46. The above decision of the Delhi High Court in Tata Mo-
tors Limited came up for consideration of that Court in
Prakash Devi and Ors. v. State of Delhi and Anr. Criminal
Crl. M.C. No. 292/2013 Page 48 of 118
Miscellaneous Case No. 2626/2009 decided on February 5,
2010]. The Single Judge, on facts of the case which were
under consideration before him, observed that the Magis-
trate had dismissed the complaint filed by the complainant
after taking into consideration the status report filed by the
police. The Magistrate had not examined the complainant
and other witnesses under Section 202 of the Code and in
the revision filed by the complainant the revisional court
had remanded the matter to the Magistrate to grant another
opportunity to the complainant to lead pre-summoning evi-
dence and to proceed in the matter in accordance with law
and, therefore, there was no occasion for the Sessions
Judge to accord hearing to the accused persons. The High
Court held as under:
16. ... As already discussed above, the character of the Peti-
tioner was still not that of an accused as the complaint filed
by the Respondent was dismissed Under Section 203 Code
of Criminal Procedure and since the matter was remanded
back to the Magistrate to grant opportunity to the com-
plainant to lead pre-summoning evidence, therefore, the
said order does not cause any prejudice to the rights of the
Petitioner. Even after the said remand, the fate of the com-
plaint case could either be dismissal Under Section 203 or
under 204 Code of Criminal Procedure, if the Court with
the fresh material before it, comes to the conclusion to pro-
ceed against the Respondent. Since in the present case the
process was not yet issued against the Petitioner and the
complaint was dismissed Under Section 203 of Code of
Criminal Procedure, therefore, preceding the said stage, the
Petitioner had no right to seek opportunity of hearing be-
fore the Revisional Court in the light of the legal position
discussed above.
......
48. The legal position is fairly well-settled that in the pro- ceedings Under Section 202 of the Code the ac-
cused/suspect is not entitled to be heard on the question
whether the process should be issued against him or not. As a matter of law, upto the stage of issuance of process, the accused cannot claim any right of hearing. Sec-
tion 202 contemplates postponement of issue of process where the Magistrate is of an opinion that further inquiry into the complaint either by himself is required and he pro- ceeds with the further inquiry or directs an investigation to be made by a Police Officer or by such other person as he thinks fit for the purpose of deciding whether or not there is sufficient ground for proceeding. If the Magistrate finds that there is no sufficient ground for proceeding with the com- plaint and dismisses the complaint under Section 203 of the Code, the question is whether a person accused of crime in the complaint can claim right of hearing in a revision appli- cation preferred by the complainant against the order of the dismissal of the complaint. The Parliament being alive to the legal position that the accused/suspects are not entitled to be heard at any stage of the proceedings until issuance of process Under Section 204, yet in Section 401(2) of the Code provided that no order in exercise of the power of the revision shall be made by the Sessions Judge or the High Court, as the case may be, to the prejudice of the accused or the other person unless he had an opportunity of being heard either personally or by pleader in his own defence. Three expressions, "prejudice", "other person" and "in his own defence" in Section 401(2) are significant for under- standing their true scope, ambit and width. Black's Law Dictionary [Eighth Edition] explains "prejudice" to mean damage or detriment to one's legal rights or claims. Con- cise Oxford English Dictionary [Tenth Edition, Revised] de- fines "prejudice" as under:
1. Preconceived opinion that is not based on reason or ac- tual experience. > unjust behaviour formed on such a basis.
2. harm or injury that results or may result from some ac- tion or judgment. v.1 give rise to prejudice in (someone); make biased. 2. cause harm to (a State of affairs).
49. Webster Comprehensive Dictionary [International Edi- tion] explains "prejudice" to mean (i) a judgment or opin- ion, favourable or unfavourable, formed beforehand or without due examination .......; detriment arising from a hasty and unfair judgment; injury; harm."
39) To deal with the issue of maintainability of the present petition further,
we shall now examine the relevant legal provisions, as the spine of
the controversy rests on these provisions, the same are as under:
482. Saving of inherent power of High Court.
Nothing in this Code shall be deemed to limit or affect the inherent powers of the High Court to make such orders as may be necessary to give effect to any order this Code, or to prevent abuse of the process of any court or otherwise to se- cure the ends of justice.
483. Duty of High Court to exercise continuous superin- tendence over courts of Judicial Magistrates. Every High Court shall so exercise its superintendence over the courts of Judicial Magistrates subordinate to it as to en- sure that there is an expeditious and proper disposal of cases by such Magistrates.
226. Power of High Courts to issue certain writs.
[226. Power of High Courts to issue certain writs.
(1) Notwithstanding anything in article 32 2[***] every High Court shall have power, throughout the territories in relation to which it exercises jurisdiction, to issue to any person or authority, including in appropriate cases, any Government, within those territories directions, orders or writs, including 3[writs in the nature of habeas corpus,
mandamus, prohibition, quo warranto and certiorari, or any of them, for the enforcement of any of the rights conferred by Part III and for any other purpose.]
(2) The power conferred by clause (1) to issue directions, orders or writs to any Government, authority or person may also be exercised by any High Court exercising jurisdiction in relation to the territories within which the cause of ac- tion, wholly or in part, arises for the exercise of such power, notwithstanding that the seat of such Government or author- ity or the residence of such person is not within those terri- tories.
[(3) Where any party against whom an interim order, whether by way of injunction or stay or in any other man- ner, is made on, or in any proceedings relating to, a petition under clause (1), without-
(a) Furnishing to such party copies of such petition and all documents in support of the plea for such interim order; and
227. Power of superintendence over all courts by the High Court.
[(1) Every High Court shall have superintendence over all courts and tribunals throughout the territories in relation to which it exercises jurisdiction.] (2) Without prejudice to the generality of the foregoing provision, the High Court may-
(a) Call for returns from such courts;
(b) Make and issue general rules and prescribe forms for regulating the practice and proceedings of such courts; and
(c) Prescribe forms in which books, entries and accounts shall be kept by the officers of any such courts.
(3) The High Court may also settle tables of fees to be al- lowed to the sheriff and all clerks and officers of such courts and to attorneys, advocates and pleaders practising therein:
Provided that any rules made, forms prescribed or tables settled under clause (2) or clause (3) shall not be inconsis- tent with the provision of any law for the time being in force, and shall require the previous approval of the Governor.
40) Dealing with the inherent powers of this court under Section 482 of Cr.
P.C. one of the earliest celebrated case which is often cited, is the
case of Madhu Limaye Vs. State of Maharashtra, (1978)SCC (Cri)
10, wherein the court took a view that if the impugned order clearly
brings about a situation where arises an abuse of the process of the
court or for the purpose of securing the ends of justice, the interference
of the High Court is absolutely necessary then nothing contained in
Section 397(2) can limit or affect the exercise of the inherent pow-
ers by the High Court. Relevant paragraphs of the said judgment is
reproduced as under:
"10. In most of the cases decided during several decades the inherent power of the High Court has been invoked for the quashing of a criminal proceeding on one ground or the other. Sometimes the revisional jurisdiction of the High Court has also been resorted to for the same kind of relief by challenging the order taking cognizance or issuing processes or framing charge on the grounds that the Court had no jurisdiction to take cognizance and proceed with
the trial, that the issuance of process was wholly illegal or void, or that no charge could be framed as no offence was made out on the allegations made or the evidence adduced in Court. In the background aforesaid we proceed to ex- amine as to what is the correct position of law after the in- troduction of a provision like Sub- section (2) of Sec- tion 397 in the 1973 Code.
11. As pointed out in Amar Nath's case (supra) the pur- pose of putting a bar on the power of revision in relation to any interlocutory order passed in an appeal, inquiry, trial or other proceeding is to bring about expeditious dis- posal of the cases finally. More often than not, the revi- sional power of the High Court was resorted to in relation to interlocutory orders delaying the final disposal of the proceedings. The Legislature in its wisdom decided to check this delay by introducing Sub-section (2), in Sec- tion 397. On the one hand, a bar has been put in the way of the High Court (as also of the Sessions Judge) for exer- cise of the revisional power in relation to any interlocutory order, on the other, the power has been conferred in al- most the same terms as it was in the 1898 Code. On a plain reading of Section 482, however, it would follow that nothing in the Code, which would include Sub-section (2) of Section 397 also, "shall be deemed to limit or affect the inherent powers of the High Court". But, if we were to say that the said bar is not to operate in the exercise of the in- herent power at all, it will be setting at naught one of the limitations imposed upon the exercise of the revisional powers. In such a situation, what is the harmonious way out ? In our opinion, a happy solution of this problem would be to say that the bar provided in Sub-section (2) of Section 397operates only in exercise of the revisional power of the High Court, meaning thereby that the High Court will have no power of revision in relation to any in- terlocutory order. Then in accordance with one of the other principles enunciated above, the inherent power will come into play, there being no other provision in the Code for the redress of the grievance of the aggrieved party. But
then, if the order assailed is purely of an interlocutory character which could be corrected in exercise of the revi- sional power of the High Court under the 1898 Code, the High Court will refuse to exercise its inherent power. But in case the impugned order clearly brings about a situa- tion which is an abuse of the process of the Court or for the purpose of securing the ends of justice interference by the High Court is absolutely necessary, then nothing con- tained in Section 397(2) can limit or affect the exercise of the inherent power by the High Court. But such cases would be few and far between. The High Court must exer- cise the inherent power very sparingly. One such case would be the desirability of the quashing of a criminal proceeding initiated illegally, vexatiously or as being without jurisdiction. Take for example a case where a prosecution is launched under the Prevention of Corrup- tion Act without a sanction, then the trial of the accused will be without jurisdiction and even after his acquittal a second trial after proper sanction will not be barred on the doctrine of Autrefois Acquit. Even assuming, although we shall presently show that it is not so, that in such a case an order of the Court taking cognizance or issuing processes is an interlocutory order, does it stand to reason to say that inherent power of the High Court cannot be exercised for stopping the criminal proceeding as early as possible, instead of harassing the accused upto the end ? The an- swer is obvious that the bar will not operate to prevent the abuse of the process of the Court and/or to secure the ends of justice. The label of the petition filed by an aggrieved party is immaterial. The High Court can examine the mat- ter in an appropriate case under its inherent powers. The present case undoubtedly falls for exercise of the power of the High Court in accordance with Section 482 of the 1973 Code, even assuming, although not accepting, that invok- ing the revisional power of the High Court is impermissi- ble."
41) In Adalat Prasad Vs. Rooplal Jindal &Ors (supra), the three Judge
Bench of the Hon‟ble Apex Court disagreed with the earlier decision of
the Division Bench in K.M. Mathew V. State of Kerala (1992)1 SCC
217, wherein it was held that it was open to the court issuing summons to
recall the same on being satisfied that the issuance of summons was not
in accordance with law. Taking a view that Mathew‟s case does not lay
down a correct law, the three Judge Bench in the aforesaid case took a
view that the Cr.P.C. does not contemplate the review of the order by the
concerned Magistrate and therefore, in the absence of any review power
or inherent power with the subordinate courts the remedy of the ag-
grieved person lies in invoking the inherent jurisdiction of this court un-
der Section 482 Cr.P.C.
42) The scope and ambit of the powers of the High Court under Article 226
of the Constitution of India and under Section 482 Cr.P.C. were also
elaborately discussed in the case of State of Haryana Vs. Ch. Bhajan
Lal & Others reported in AIR1992SC604, wherein by way of illustra-
tions the hon‟ble court has expounded certain guidelines to exercise in-
herent powers of this court under Section 482 Cr.P.C. and extra-ordinary
powers under Article 226 of the Constitution of India either to prevent
abuse of the process of any court or otherwise to secure the ends of jus-
tice. While laying down such guidelines the court also said that it may not
be possible to lay down any precise, explicit, sufficiently channelized ,
inflexible guidelines or a rigid formulae and give an exhaustive list of
myriad kinds of cases wherein such powers should be exercised and held
as under:
"105. ...
1. Where the allegations made in the First Information Report or the complaint, even if they are taken at their face value and accepted in their entirety do not prima-facie constitute any of- fence or make out a case against the accused.
2. Where the allegations in the First Information Report and other materials, if any, accompanying the F.I.R. do not dis- close a cognizable offence, justifying an investigation by po- lice officers Under Section 156(1) of the Code except under an order of a Magistrate within the purview of Section 155(2) of the Code.
3. Where the uncontroverted allegations made in the FIR or complaint and the evidence collected in support of the same do not disclose the commission of any offence and make out a case against the accused.
4. Where, the allegations in the F.I.R. do not constitute a cog- nizable offence but constitute only a non-cognizable offence, no investigation is permitted by a police officer without an or- der of a Magistrate as contemplated Under Section155(2) of the Code.
5. Where the allegations made in the FIR or complaint are so absurd and inherently improbable on the basis of which no
prudent person can ever reach a just conclusion that there is sufficient ground for proceeding against the accused.
6. Where there is an express legal bar engrafted in any of the provisions of the Code or the concerned Act (under which a criminal proceeding is instituted) to the institution and con- tinuance of the proceedings and/or where there is a specific provision in the Code or the concerned Act, providing effica- cious redress for the grievance of the aggrieved party.
7. Where a criminal proceeding is manifestly attended with mala fide and/or where the proceeding is maliciously insti- tuted with an ulterior motive for wreaking vengeance on the accused and with a view to spite him due to private and per- sonal grudge."
43) In pursuance of the said guidelines, the court also gave another note of
caution to the effect that the power of quashing a criminal proceeding
should be exercised very sparingly and with great circumspection and that
too in the rarest of rare cases. The Apex court also held that the court will
not be justified in embarking upon an enquiry as to the reliability or genu-
ineness or otherwise of the allegations made in the FIR or the complaint
and that the extraordinary or inherent powers do not confer an arbitrary
jurisdiction on the Court to act according to its whims or caprice.
44) In the landmark decision of the Constitution Bench of the Apex court in
the case of L.Chandra Kumar Vs. Union of India & Others AIR 1997
SC 1125, the Supreme Court recognized the power of High Courts as
vested to exercise judicial superintendence over the decisions of various
courts and Tribunals within their respective jurisdiction as a part of basic
structure of the Constitution. The germane paragraphs of the said judg-
ment are reproduced as under:-
"78. The legitimacy of the power of Courts within constitutional democracies to review legislative action has been questioned since the time it was first conceived. The Constitution of India, being alive to such criticism, has, while conferring such power upon the higher judiciary, incorporated important safeguards. An analysis of the manner in which the Framers of our Constitution incorporated provisions relating to the judiciary would indicate that they were very greatly concerned with securing the independence of the judiciary. These attempts were directed at ensuring that the judiciary would be capable of effectively discharging its wide powers of judicial review. While the Constitution confers the power to strike down laws upon the High Courts and the Supreme Court, it also contains elaborate provisions dealing with the tenure, salaries, allowances, retirement age of Judges as well as the mechanism for selecting Judges to the superior courts. The inclusion of such elaborate provisions appears to have been occasioned by the belief that, armed by such provisions, the superior courts would be insulated from any executive or legislative attempts to interfere with the making of their decisions. The Judges of the superior courts have been entrusted with the task of upholding the Constitution and to this end, have been conferred the power to interpret it. It is they who have to ensure that the balance of power envisaged by the Constitution is maintained and that the legislature and the executive do not, in the discharge of their functions, transgress constitutional limitations. It is equally their duty to
oversee that the judicial decisions rendered by those who man the subordinate courts and tribunals do not fall foul of strict standards of legal correctness and judicial independence. The constitutional safeguards which ensure the independence of the Judges of the superior judiciary, are not available to the Judges of the subordinate judiciary or to those who man Tribunals created by ordinary legislations. Consequently, Judges of the latter category can never be considered full and effective substitutes for the superior judiciary in discharging the function of constitutional interpretation. We, therefore, hold that the power of judicial review over legislative action vested in the High Courts under Articles 226 and in this Court under Article 32 of the Constitution is an integral and essential feature of the Constitution, constituting part of its basic structure. Ordinarily, therefore, the power of High Courts and the Supreme Court to test the constitutional validity of legislations can never be ousted or excluded."
45) In yet another case titled State, through Special Cell, New Delhi Vs.
Navjot Sandhu @ Afshan Guru and Ors. reported in 2003(6)SCC 641,
the Hon‟ble Apex court has extensively dealt with the powers of the High
Court under Section 482 Cr.P.C. and discussed the judicial superinten-
dence under Article 227 of the Constitution of India and the germane por-
tion of the same are reproduced as under:-
"25. Undoubtedly, the High Court has the power to reach injustice whenever, wherever found. The scope and ambit of Article 227 of the Constitution of India had been dis- cussed in the case of The Estralla Rubber v. Dass EState (P) Ltd. MANU/SC/0558/2001 : (2001) 8 SCC 97 wherein it was observed as follows:
The scope and ambit of exercise of power and jurisdiction by a High Court under Article 227 of the Constitution of India is examined and explained in a number of decisions of this Court. The exercise of power under this article in- volves a duty on the High Court to keep inferior courts and tribunals within the bounds of their authority and to see that they do the duty expected or required of them in a legal manner. The High Court is not vested with any unlimited prerogative to correct all kinds of hardship or wrong decisions made within the limits of the jurisdiction of the subordinate courts or tribunals. Exercise of this power and interfering with the orders of the courts or tri- bunals is restricted to cases of serious dereliction of duty and flagrant violation of fundamental principles of law or justice, where if the High Court does not interfere, a grave injustice remains uncorrected. It is also well settled that the High Court while acting under this article cannot exercise its power as an appellate court or substitute its own judgment in place of that of the subordinate court to correct an error, which is not apparent on the face of the record. The High Court can set aside or ignore the find- ings of facts of an inferior court or tribunal, if there is no evidence at all to justify or the finding is so perverse, that no reasonable person can possibly come to such a con- clusion, which the court or tribunal has come to.
In our opinion, the High Court committed a serious error of jurisdiction in entertaining the writ petition filed by MCD under Article 227 of the Constitution of India in the peculiar circumstances of this case. The decision to exer- cise jurisdiction had to be taken in accordance with the accepted norms of care, caution, circumspection. The is- sue herein only related to a tenancy and subletting. There was no lis relating to the ownership of the land on which the superstructure or the demised premises had been con- structed. The whole issue of ownership of plot of land No:2, Block-B, transport area of Jhandewalan EState, Desh Bandhu Gupta Road, Karol Bagh, New Delhi is the subject matter of a civil suit being Suit No: 361 of 1980 in
the High Court of Delhi. The High Court, therefore, ought not to have given any opinion on the question of ownership.
26. We are of the opinion the High Court traveled beyond the well defined contours of its jurisdiction under Arti- cle 227 of the Constitution of India."
46) In Hamida Vs. Rashid & Ors reported in(2007) 1 SCC 474 reiterating
the same legal position while dealing with the inherent powers of the
High Court under Section 482 Cr.P.C, it was held as under:-
"6. We are in agreement with the contention advanced on behalf of the complainant appellant. Section 482 Cr.P.C. saves the inherent powers of the High Court and its lan- guage is quite explicit when it says that nothing in the Code shall be deemed to limit or affect the inherent powers of the High Court to make such orders as may be neces- sary to give effect to any order under the Code, or to pre- vent abuse of the process of any Court or otherwise to se- cure the ends of justice. A procedural Code, however ex- haustive, cannot expressly provide for all time to come against all the cases or points that may possibly arise, and in order that justice may not suffer, it is necessary that every court must in proper cases exercise its inherent power for the ends of justice or for the purpose of carrying out the other provisions of the Code. It is well established principle that every Court has inherent power to act ex debito justitiae to do that real and substantial justice for the administration of which alone it exists or to prevent abuse of the process of the Court. As held by the Privy Council in Emperor v.Khwaja Nazir Ahmad MANU/PR/0007/1944 with regard to Section 561-A of the Code of Criminal Procedure, 1898 (Section 482 Cr.P.C. is a verbatim copy of the said provision) gives no new pow- ers. It only provides that those which the Court already in-
herently possesses shall be preserved and is inserted, lest it should be considered that the only powers possessed by the Court are those expressly conferred by the Code and that no inherent power had survived the passing of the Act.
7. It is well established principle that inherent power con- ferred on the High Courts under Section 482 Cr.P.C. has to be exercised sparingly with circumspection and in rare cases and that too to correct patent illegalities or when some miscarriage of justice is done. The content and scope of power under Section 482 Cr.P.C. were examined in con- siderable detail in Madhu Limaye v. State of Maharashtra MANU/SC/0103/1977 : 1978CriLJ165 and it was held as under:
The following principles may be Stated in relation to the exercise of the inherent power of the High Court -
(1) That the power is not to be resorted to if there is a spe- cific provision in the Code for the redress of the grievance of the aggrieved party;
(2) That it should be exercised very sparingly to prevent abuse of process of any Court or otherwise to secure the ends of justice;
(3) That it should not be exercised as against the express bar of law engrafted in any other provision of the Code."
47) In Divine Retreat Centre Vs. State of Kerala & Others reported in
(2008) 3 SCC 542 the Apex court again conferred in detail with regard
to the scope, content and ambit of the inherent powers of the High Court
as conferred under Section 482 Cr.P.C and the following paragraphs of
the same will be relevant for appreciation:
"22. In our view, there is nothing like unlimited arbitrary jurisdiction conferred on the High Court under Sec- tion 482 of the Code. The power has to be exercised spar- ingly, carefully and with caution only where such exercise is justified by the tests laid down in the Section itself. It is well settled that Section 482 does not confer any new power on the High Court but only saves the inherent power which the court possessed before the enactment of the Code. There are three circumstances under which the inherent jurisdic- tion may be exercised, namely (i) to give effect to an order under the Code, (ii) to prevent abuse of the process of Court, and (iii) to otherwise secure the ends of justice.
23. Chandrachud, J. (as His Lordship then was), in Kurukshetra University v. MANU/SC/0102/1977 : State of Haryana 1977CriLJ1900 while considering the nature of jurisdiction conferred upon the High Court under Sec- tion 482 of the Code observed:
It ought to be realised that inherent powers do not confer an arbitrary jurisdiction on the High Court to act according to whim or caprice. That statutory power has to be exercised sparingly, with circumspection and in the rarest of rare cases.
...
33. In our view, the High Court in exercise of its inherent jurisdiction cannot change the Investigating Officer in the midstream and appoint any agency of its own choice to in- vestigate into a crime on whatsoever basis and more par- ticularly on the basis of complaints or anonymous petitions addressed to a named Judge. Such communications cannot be converted into suo motu proceedings for setting the law in motion. Neither the accused nor the complainant or in- formant are entitled to choose their own investigating agency to investigate a crime in which they may be inter- ested.
34. It is altogether a different matter that the High Court in exercise of its power under Article 226 of the Constitution of India can always issue appropriate directions at the in- stance of an aggrieved person if the High Court is con- vinced that the power of investigation has been exercised by an Investigating Officer mala fide. That power is to be exer- cised in rarest of the rare cases where a clear case of abuse of power and non-compliance with the provisions falling under Chapter XII of the Code is clearly made out requiring the interference of the High Court. But even in such cases, the High Court cannot direct the police as to how the inves- tigation is to be conducted but can always insist for the ob- servance of process as provided for in the Code.
35. Even in cases where no action is taken by the police on the information given to them, the informant's remedy lies under Sections 190, 200 Cr. P.C., but a Writ Petition in such a case is not to be entertained. This Court in Gangadhar Janardan Mha-
tre v.MANU/SC/0830/2004 : State of Maharashtra and Ors. 2004CriLJ4623 held:
When the information is laid with the police, but no action in that behalf is taken, the complainant is given power un- der Section 190 read with Section 200 of the Code to lay the complaint before the Magistrate having jurisdiction to take cognizance of the offence and the Magistrate is required to enquire into the complaint as provided in Chapter XV of the Code. In case the Magistrate after recording evidence finds a prima facie case, instead of issuing process to the ac- cused, he is empowered to direct the police concerned to in- vestigate into offence under Chapter XII of the Code and to submit a report. If he finds that the complaint does not dis- close any offence to take further action, he is empowered to dismiss the complaint under Section 203 of the Code. In case he finds that the complaint/evidence recorded prima facie discloses an offence, he is empowered to take cogni- zance of the offence and would issue process to the accused. These aspects have been highlighted by this Court in All In-
dia Institute of Medical Sciences Employees' Union (Regd.) v. MANU/SC/1769/1996 : Union of India (1996)11SCC582 . It was specifically observed that a writ petition in such cases is not to be entertained.
....
47. In our view, the whole of public law remedies available under Article 226 of the Constitution of India and the con- stituent power to issue writs in the nature (Sic) pre of man- damus, certiorari, prohibition and co- warranto are neither echoed nor transplanted into Section 482. May be both the powers to issue writs and pass appropriate orders under Section 482 of the Code are conferred upon the High Court but they undoubtedly operate in different fields."
48) In addition to the powers conferred on the High Court under Article 226
and 227 of the Constitution of India it also exercise judicial superinten-
dence in terms of Section 483 Cr.P.C. and recognising this power of the
High Court over the Judicial Magistrates, the Apex Court in the
case of Dharmesbhai Vasadevbhai & Ors. Vs. State of Gujarat & Ors.
(supra) took a view that such a power by the High Court can be exercised
even suomoto when it finds that the order passed by the Magistrate
was absolutely without jurisdiction. The supervisory jurisdiction under
Article 227 of the Constitution of India is exercised for keeping the
subordinate courts within the bounds of their jurisdiction. The powers
under Article 227 of the Constitution of India are very wide and in fact
under Article 227, a duty has been casted/ entrusted on the High Court to
keep subordinate courts and Tribunals within the limits of their authority
and to see that they exercise their jurisdiction in a manner permitted by
law and not by over-stepping or going out of the bounds of law. Un-
doubtedly, such a power by the High Court is exercised sparingly and
with prodigious wariness and not merely to correct the errors of the sub-
ordinate court but to supervise and deliver justice in the circumstances of
each case , and ordinarily the same would not be entertained this Hon‟ble
Court if there is already an efficacious remedy available under law.
49) Here to fore, we have dealt with the intendment of various statutory pro-
visions as well as legal pronouncements of the Hon‟ble Apex Court
clearly enunciating the inherent powers of the High Court under Section
482, 483 Cr.p.C and also under Article 226 /227 of the Constitution of
India. It is a settled legal position that before the Magistrate, the person
who has been impleaded as an accused in the complaint case may remain
present either in person or through a counsel or agent with a view to gain
information about what is going on, but he has no right to take part in the
proceedings and nor has the Magistrate any jurisdiction to permit him to
do so and the accused/suspects are not entitled to be heard at any stage of
the proceedings until issuance of process against the accused persons un-
der Section 204 of the Code of Criminal Procedure. Legal position to this
extent is beyond the pale of controversy. The right of a person accused of
an offence to be tried in a revision petition filed by theComplainant under
Section 401(2) of Cr. P.C. against the order of the dismissal of the com-
plaint has been recognised by the Apex Court in the case of Manharibhai
Muljibhai Kakadia (supra).
50) The Court here is not dealing with the revisionary powers of this Court or
of the Sessions Court as specified under Section 401 (2) of the Code of
Criminal Procedure, 1973 as the petitioner here has invoked the powers
of this Court under Section 482/ 483 of Cr.P.C and Article 226/227 of the
Constitution of India to assail the impugned order dated 15.01.2013 . It is
a trite law that the amplitude of the inherent powers of the Court under
Section 482 Cr.P.C are much wider in scope than the revisionary powers
of this Court.
51) Undoubtedly, the petitioner approaching the High Court at the pre-
summoning stage, can only do so in excruciating circumstances wherein a
very strong case has been made out seeking for the indulgence of this
Court. In exercise of its powers under Section 482 of the Code of
Criminal Procedure or under Article 227 of the Constitution of India it is
only in very rare and exceptional cases that the High Court intervenes in
the interest of securing the ends of justice to prevent the abuse of the
process of the court. This has been a consistent view of the Apex Court
and various High Courts that exercise of such powers either under
Section 482 of the Code of Criminal Procedure or under Article 227 of
the Constitution of India would depend upon the facts and circumstances
of each case and it is neither possible nor desirable to lay down any
inflexible rules or guidelines which would govern the exercise of these
inherent, plenary and extraordinary powers of this Court.
52) It has also been a settled legal position that powers possessed by the High
Court under these provisions are very wide and the very plenitude of such
powers require great caution in its exercise and the same must be
exercised ex debitio justitiae to impart real and substantial justice, for
the administration of which alone the Court exists. In a case where the
Court is satisfied that there is a great miscarriage of justice or abuse of
the process of the Court is writ large on the very face of it or there is a
bizarre violation of any statutory provision in passing any order and there
is no specific remedy provided under law to challenge such an order or
there is a need for immediate intervention to secure the ends of justice, in
such extraordinary circumstances, it is but the duty of the Court to
interfere in the exercise of inherent powers vested under Section 482 of
the Code of Criminal Procedure or in the exercise of extraordinary power
of judicial superintendence vested under Article 227 of the Constitution
of India.
53) Before I give my findings on the maintainability of the present petition
filed by the petitioner, let me gander/ examine whether the case of the
petitioner falls in any of the above categories for this court to interfere in
the impugned order passed by the learned Metropolitan Magistrate. The
Magistrate in the impugned order dated 15.1.2013, has directed the
police to conduct the investigation on particular lines and to seize
certain material deriving his powers under Section 202 Cr.P.C at the
post -cognizance stage. It is an admitted position between the parties
that the learned Magistrate had taken cognizance of the offence and
after having examined the respondent/complainant, it felt the necessity
for directing further investigation with the help of police before taking
a decision to issue the process. There is also no conflict between the
parties that at post cognizance stage the Magistrate can direct an
investigation through the party, wherever he thinks fit for the purpose
of deciding whether or not there is sufficient ground to issue process
against the accused person. The crucial issue to be considered by this
court is whether the Magistrate in exercise of his powers can direct
investigation through the police in the same manner as can be directed
under Section 156(3) Cr.P.C.; or it is in any manner different; or the
Magistrate at the post cognizance stage can direct the police to
conduct the investigation on some particular lines or guide the
investigating agency in any manner whatsoever. As per the counsel
for the petitioner, the Magistrate has no power to direct the police to
carry on the investigation on particular lines nor has the power to
interfere in such an investigation and the investigation at this stage,
is very limited, only to ascertain the truthfulness of the allegations made
in the complaint, while on the other hand the stand of the counsel for
the respondent has been that the investigation at the post cognizance
stage under Section 202 Cr.P.C., is different from the kind of
comprehensive investigation conducted by the police in terms of
Section 156(3) of Cr.P.C and also the Magistrate is well within his
rights to direct the police to carry on the investigation on the
suggested lines and in a particular manner. There are series of
judgments on this contentious issue. It would be useful to embark
upon some of the judgments elaborating the scope of an enquiry under
Section 202 Cr.P.C and the scope of investigation under Section 156(3)
Cr.P.C.:
54) In one of the earliest cases where the Hon‟ble Apex Court took a view
that the power to direct police investigation under Section 156(3)
Cr.P.,C., is different from the power to direct investigation conferred
by Section 202(1) Cr.P.C. is Devarapalli Lakshminarayana Reddy
and Ors.
Vs. V. Narayana Reddy and Ors. AIR 1976 SC1672, where it was
held as under:
"15. Section 156(3) occurs in Chapter XII, under the caption: "Information to the Police and their powers to investigate"; while Section 202 is in Chapter XV which bears the heading "Of complaints to Magistrates". The power to order police investigation under Section 156(3) is different from the power to direct investigation conferred by Section 202(1). The two operate in distinct spheres at different stages. The first is exercisable at the pre-cognizance stage, the second at the post-cognizance stage when the Magistrate is in seisin of the case. That is to say in the case of a complaint regarding the commission of a cognizable offence, the power under Section 156(3) can be invoked by the Magistrate before he takes cognizance of the offence under Section 190(1)(a). But if he once takes such cognizance and embarks upon the procedure embodied in Chapter XV, he is not competent to switch back to the pre-cognizance stage and avail of
Section 156(3). It may be noted further that an order made under Sub-section (3) of Section 156, is in the nature of a peremptory reminder or intimation to the police to exercise their plenary powers of investigation under Section 156(1). Such an investigation embraces the entire continuous process which begins with the collection of evidence under Section 156 and ends with a report or chargesheet under Section173. On the other hand Section 202 comes in at a stage when some evidence has been collected by the Magistrate in proceedings under Chapter XV, but the same is deemed insufficient to take a decision as to the next step in the prescribed procedure. In such a situation, the Magistrate is empowered under Section 202 to direct within the limits circumscribed by that section, an investigation "for the purpose of deciding whether or not here is sufficient ground for proceeding". Thus the object of an investigation under Section 202 is not to initiate a fresh case on police report but to assist the Magistrate in completing proceedings already instituted upon a complaint before him."
55) The scope of Section 202 Cr.P.C., was also considered by the Hon‟ble
Supreme Court in the case of Rosy Vs. State of Kerala,
(2000)2SCC230, and after taking a view that the inquiry under
Section 202 Cr.P.C. is of a limited nature, it was held as under:
"36. The aforesaid Section 200 requires a Magistrate taking cognizance of an offence on a complaint to examine upon oath the complainant and the witnesses present. If any. The proviso to the said section carves out an exception in cases where a complaint is filed by a public servant acting or purporting to act in the discharge of his official duties or in cases where the Court has made the complaint. In such cases, complainant and witnesses need not be examined. In such cases, if he is satisfied that there is sufficient ground for proceeding, he can straight-
way issue process. At this stage, the Magistrate has three op- tions:
(i) to issue process on the basis of corn-plaint, if he is satisfied that there is sufficient ground for proceeding against the ac- cused (Sec. 204); or
(ii) to dismiss the complaint (See. 203); or
(iii) to hold an enquiry-
(a) by himself, or
(b) by directing investigation by the Police Officer,
(c) or by other person, for the purpose of deciding whether or not there is sufficient ground for proceeding.
37. It is only if the Magistrate decides to hold the inquiry the proviso to Sub-section (2) of Section 202 would come into op- eration. If the offence is triable exclusively by the Court of Ses- sions, the Magistrate himself has to hold the inquiry and no di- rection for investigation by police shall then be made. Inquiry can be field for recording evidence on oath and if he thinks lit, Sub-section (2) of Section 202 gives discretion to the Magis- trate to record evidence of witnesses on oath. To this discre- tionary power, the proviso carves out an exception. It provides that for the offence triable exclusively by the Court of Sessions, the Magistrate shall call upon the complainant to produce all his witnesses and examine them on oath. Then the next, stage after holding inquiry is passing of appropriate order of either dismissal of the complaint or issue of process. That is provided under Sections 203 and 204 of the Code. Hence, on receipt of the complaint, the Magistrate by following the procedure pre- scribed under Section 200 may issue process against the ac- cused or dismiss the complaint. Section 203specifically pro- vides that after considering the Statement on oath, if any, of the complainant and witnesses and the result of the inquiry or
investigation, if any, under Section 202 the Magistrate is of the opinion that there is no sufficient ground for proceeding, he shall dismiss the complaint. For dismissal of complaint, he is required to briefly record his reasons for so doing. In other cases, he has to issue process i.e. either summons or warrants as the case may be as provided under Section 204. However, no summons or warrant is to be issued against the accused un- til a list, of the prosecution witnesses has been filed. Therefore, the question of complying with the proviso to Sub-section (2) of Section 202 would arise only in cases where the Magistrate before cognizance of the case decides to hold the inquiry and secondly in such inquiry by him, if he decides to take evidence of witnesses on oath. But the object and purpose of holding in- quiry or investigation under Section 202 is to find out whether there is sufficient ground for proceeding against, the accused or not and that holding of inquiry or investigation is not an in- dispensable course before issue of process against the accused or dismissal of the complaint. It is an enabling provision to form an opinion as to whether or not process should be issued and to remove from his mind any hesitation that he may have felt upon the mere perusal of the complaint and the considera- tion of the complainant's evidence on oath.
38. In a case, Ranjit Singh v. State of Pepsu (now Punjab) MANU/SC/0049/1959 : 1959CriLJ1124 , where the Sub In- spector of Police was convicted under Section 193, I.P.C. by First Class Magistrate, it was contended that the procedure adopted by the Magistrate was erroneous because he did not hold an enquiry as required under Sections 200 and 202 of the Code. This Court negatived the said contention and held thus (Para 10):
That contention is equally untenable because under Sec- tion 200 proviso (aa) it is not necessary for a Magistrate when a complaint is made by a Court to examine the complainant and neither Section 200 nor Section 202 requires a prelimi- nary enquiry before the Magistrate can assume jurisdiction to issue process against the person complained against.
Further, it is settled law that the inquiry under Section 202 is of limited nature. Firstly. to find out whether there is prima fa- cie ease in issuing process against the persons accused of the offence in the complaint and secondly, to prevent the issue of process in the complaint which is either false or vexatious or intended only to harass such a person. At that stage, the evi- dence is not to be meticulously appreciated, as the limited purpose being of finding out whether or not there is sufficient ground for proceeding against the accused." The standard to be adopted by the Magistrate in scrutinising the evidence is also not the same as the one which is to be kept in view at the stage of framing charges. At the stage of inquiry under Sec- tion 202 Cr. P.C. accused has no right to intervene and it is the duly of the Magistrate while making an enquiry to elicit all facts not merely with a view to protect the interests of an ab- sent accused person, but also with a view to bring to book a person or persons against whom grave allegations arc: made. [Re: Chandra Deo Singh v. Prakash Chandra Bose MANU/SC/0053/1963 : [1964]1SCR639 , Vadilal Panchal v. Dattatraya Dulaji Ghadigaonkar MANU/SC/0059/1960 : [1961]1SCR1 , Pramanath Nath Taluqdar v. Saroj Ranjan Sarkar MANU/SC/0149/1961 : AIR1962SC876 ; Nirmaljit Singh Hoon v. State of West Bengal MANU/SC/0196/1972 : [1973]2SCR66 and Mohinder Singh v. Gulwant Singh MANU/SC/0363/1992 : 1992CriLJ3161
39. This Court in Kewal Krishan v. Suraj Bhan MANU/SC/0143/1980 : 1980CriLJ1271 , dealt with the case where instead of finding out prima facie case made out against the accused, the Magistrate passed an order by meticulously appreciating the evidence in a case exclusively triable by a Sessions Court, at the stage of Sections 203 and 204. The Court held that the Magistrate committed an irregularity by exceeding his jurisdiction and observed thus (Para 9 of AIR, Cri LJ):
At the stage of Sections 203 and 204. Criminal Procedure Code in a case exclusively triable by the Court, of Session, all
that the Magistrate has to do is to see "whether on a cursory perusal of the complaint" and the evidence recorded during the preliminary inquiry under Sections 200 and 202, Criminal Procedure Code, there is prima facie evidence in support of the charge levelled against the accused. All that he has to see is whether or not there is "sufficient ground for proceeding" against the accused.
The Court further made it clear thus (Para 9):
At this stage, the Magistrate is not to weigh the evidence me- ticulously as if he were the trial Court. The standard to be adopted by the Magistrate in scrutinising the evidence is not the same as the one which is to be kept in view at the stage of framing charges. The standard of proof and judgment, which is to be applied finally before finding the accused guilty or otherwise, is not exactly to be applied at the stage of framing charges. A fortiori, at the stage of Sections202/204 if there is prima facie evidence in support of the allegations in the com- plaint relating to a case exclusively triable by the Court of Session, that will be a sufficient ground for issuing process to the accused and committing them for trial to the Court of Ses- sion.
40. In this view of the matter it is apparent that the High Court erred in holding that there was breach of mandatory provi- sions of the proviso to Section 202(2) of the Code and the or- der of committal is vitiated and, therefore, requires to be set- aside. The High Court failed to consider proviso to Sec- tion 200 particularly proviso (a) to the said Section and also the fact that inquiry under Section 202 is discretionary for de- ciding whether to issue process (under Section 204) or to dis- miss the complaint (under Section 203). Under Section 200 on receipt of the complaint, Magistrate can take cognizance and issue process to the accused. If the case is exclusively triable by the Sessions Court, he is required to commit the case to the Court, of Sessions."
56) The scope of enquiry under Section 202 Cr.P.C. is extremely limited
was also the view taken by the Apex Court in the case of Smt.
Naggawa Vs.Veerappa AIR 1976 SC 1947, where it was observed that:
" in Vadilal Panchal v. Dattatrya Dulaji Ghadigaonker and Anr. MANU/SC/0059/1960 : [1961]1SCR1 observed as follows :
Section 202 says that the Magistrate may, if he thinks fit, for rea- sons to be recorded in writing, postpone the issue of process for compelling the attendance of the person complained against and direct an inquiry for the purpose of ascertaining the truth or falsehood of the complaint; in other words, the scope of an in- quiry under the section is limited to finding out the truth or false- hood of the complaint in order to determine the question of the issue of process. The inquiry is for the purpose of ascertaining the truth or falsehood of the complaint; that is, for ascertaining whether there is evidence in support of the complaint so as to justify the issue of process and commencement of proceedings against the person concerned. The section does not say that a regular trial for adjudging the guilt or otherwise of the person complained against should take place at that stage; for the per- son complained against can be legally called upon to answer the accusation made against him only when a process has issued and he is put on trial.
4. It would thus be clear from the two decisions of this Court that the scope of the inquiry under Sections 202 of the Cods of Crimi- nal Procedure is extremely limited--limited only to the ascer- tainment of the truth or falsehood, of the allegations made in the complaint--ft) on the materials placed by the complaint before the Court; (ii) for the limited purpose of finding out whether a prima facie case for issue of process has been made out; and (iii) for deciding the question purely from the point of view of the
complainant without at all adverting to any defence that the ac- cused may have. In fact it is well settled that in proceedings un- der Sections 202 the accused has got absolutely no locus standi and is not entitled to be heard on the question whether the proc- ess should be issued against him or not.
5........These considerations, in our opinion, are totally foreign to the scope and ambit of an inquiry under Sections 202 of the CrPC which culminates into an order under Sections 204 of the Code. Thus it may be safely held that in the following cases an order of the Magistrate issuing process against the accused can be quashed or set aside :
(1) Where the allegations made in the complaint or the state- ments of the witnesses recorded in support of the same taken at their face value make out absolutely no case against the accused or the complaint does not disclose the essential ingredients of an offence which is alleged against the accused;
(2) where the allegations made in the complaint are patently ab- surd and inherently improbable so that no prudent person can ever reach a conclusion that there is sufficient ground for pro- ceeding against the accused;
(3) where the discretion exercised by the Magistrate in issuing process is capricious and arbitrary having been based either on no evidence or on materials which are wholly irrelevant or in- admissible; and
(4) where the complaint suffers from fundamental legal defects, such as, want of sanction, or absence of a complaint by legally competent authority and the like.
The cases mentioned by us are purely illustrative and provide sufficient guidelines to indicate contingencies where the High Court can quash proceedings.
..........It was not a case where the Magistrate had passed an or- der issuing process in a mechanical manner or just by way of routine. The High Court appears to have one into the whole his- tory of the case, examined the merits of the evidence, the contra- dictions and what it called the improbabilities and after a de- tailed discussion not only of the materials produced before the Magistrate but also of the documents which had been filed by the defence and which should not have been looked into at the stage when the matter was pending under Sections 202, has held that the order of the Magistrate was illegal and was fit to be quashed. In the first place the High Court ought not to have considered the documents filed by respondents 1 and 2 in the previous revision without obtaining the permission of the Court and particularly when the High Court itself gave no directions whatsoever to the Magistrate to consider those documents. In fact the Magistrate considering the question as to whether process should be issued against the accused or not cannot go into the materials placed by the accused and therefore the High Court could not have given any such directions while disposing of the previous revision. The impugned order of the High Court proceeds on the basis that it was incumbent on the Magistrate to have considered the docu- ments and their effect on the truth or falsehood of the allegations made by the complainant. This was an entirely wrong approach. As we are clearly of the opinion that the Magistrate was fully jus- tified in completely excluding the documents from consideration, we refrain from making any observation regarding the effect of those documents. In fact the documents filed by the respondents were mere copies and they were, therefore, not admissible. At any rate, at the stage of Sections 202 or Sections 204 of the CrPC as the accused had no locus standi the Magistrate had ab- solutely no jurisdiction to go into any materials or evidence which may be produced by the accused who could be present only to watch the proceedings and not to participate in them. In- deed if the documents or the evidence produced by the accused is
allowed to be taken by the Magistrate then an inquiry under Sec- tions 202 would have to be converted into a full-dress trial de- feating the very object for which this section has been engrafted. The High Court in quashing the order of the Magistrate com- pletely failed to consider the limited scope of an inquiry under Sections 202. Having gone through the order of the Magistrate we do not find any error of law committed by him. The Magis- trate has exercised his discretion and has given cogent reasons for his conclusion. Whether the reasons were good or bad, suffi- cient or insufficient, is not a matter which could have been exam- ined by the High Court in revision. We are constrained to ob- serve that the High Court went out of its way to write a laboured judgment highlighting certain aspects of the case of the accused as appearing from the documents filed by them which they were not entitled to file and which were not entitled in law to fee con- sidered.
7. For these reasons, therefore, we are satisfied that the order of the High Court suffers from a serious legal infirmity and the High Court has exceeded its jurisdiction in interfering in revision by quashing the order of the Magistrate. We, therefore, allow the appeal, set aside the order of the High Court dated December 16, 1975 and restore the order of the Magistrate issuing process against respondents 1 and 2."
57) In Suresh Chand Jain Vs. State of Madhya Pradesh, 2002(1) AD SC
34, explaining the difference between exercise of power under
Section 156(3) and 202 (1) Cr.P.C., the court took the following view:
"7. In our opinion, the aforesaid direction given by the learned Single Judge of the Punjab and Haryana High Court in Suresh Kumar vs. State of Haryana (supra) is contrary to law and cannot be approved. Chapter XII of the Code contains provisions relating to information to the police and their powers
to investigate, whereas Chapter XV, which contains Section 202, deals with provisions relating to the steps which a magistrate has to adopt while and after taking cognizance of any offence on a complaint. Provisions of the above two chapters deal with two different facets altogether though there could be a common factor i.e. complaint filed by a person. Section 156, falling within Chapter XII, deals with powers of the police officers to investigate cognizable offences. True, Section 202 which falls under Chapter XV, also refers to the power of a Magistrate to direct an investigation by a police officer. But the investigation envisaged in Section 202 is different from the investigation contemplated in Section 156 of the Code. Section 156 of the Code reads thus: 156. Police officers power to investigate cognizable cases.- (1) Any officer in charge of a police station may, without the order of a Magistrate, investigate any cognizable case which a court having jurisdiction over the local area within the limits of such station would have power to inquire into or try under the provisions of Chapter XIII. (2) No proceeding of a police officer in any such case shall at any stage be called in question on the ground that the case was one which such officer was not empowered under this section to investigate.
9. But a magistrate need not order any such investigation if he proposes to take cognizance of the offence. Once he takes cognizance of the offence he has to follow the procedure envisaged in Chapter XV of the Code. A reading of Section 202(1) of the Code would convince that the investigation referred to therein is of a limited nature. The magistrate can direct such an investigation to be made either by a police officer or by any other person. Such investigation is only for helping the magistrate to decide whether or not there is sufficient ground for him to proceed further. This can be discerned from the culminating words in Section 202(1) i.e. or direct an investigation to be made by a police officer or by such other persons as he thinks fit, for the purpose of deciding whether or not there is sufficient ground for proceeding. This is because he has already taken cognizance of the offence disclosed in the complaint, and the domain of the case would thereafter vest with him."
58) In Mohinder Singh Vs. Gulwant Singh & Ors. AIR 1992 SC 1894, after
placing reliance on the previous decision of the Supreme Court in
Nagawwa‟s case, the following dictum was laid down:
"11. This Court as well as various High Courts in a catena of decisions have examined the gamut and significance of Sec- tion 202 of the Code and settled the principle of law, the sub- stance of which is as follows:
12. The scope of enquiry under Section 202 is extremely re- stricted only to finding out the truth or otherwise of the allega- tions made in the complaint in order to determine whether proc- ess should issue or not under Section 204 of the Code or whether the complaint should be dismissed by resorting to Section 203 of the Code on the footing that there is no sufficient ground for pro- ceeding on the basis of the Statements of the complainant and of his witnesses, if any. But the enquiry at that stage does not par- take the character of a full dress trial which can only take place after process is issued under Section 204 of the Code calling upon the proposed accused to answer the accusation made against him for adjudging the guilt or otherwise of the said ac- cused person. Further, the question whether the evidence is ade- quate for supporting the conviction can be determined only at the trial and not at the stage of the enquiry contemplated under Sec- tion 202 of the Code. To say in other words, during the course of the enquiry under Section 202 of the Code, the enquiry officer has to satisfy himself simply on the evidence adduced by the prosecution whether prima facie case has been made out so as to put the proposed accused on a regular trial and that no detailed enquiry is called for during the course of such enquiry. Vide Vadilal Panchal v. Dattatraya Dulaji Ghadigaonker and Anr. MANU/SC/0059/1960 : [1961]1SCR1 and Pramatha Nath Ta- lukdar v. Saroj Ranjan [1962] 2 SCC 297."
59) In the case of Mohd. Yusuf Vs. Smt. Afaq Jahan & Anr., AIR 2006 SC
705, the Apex Court again reiterated the earlier view that the
investigation as envisaged under Section 202 Cr.P.C., contained in
Chapter XV is different from the investigation contemplated under
Section 156 (3) of the Code. The following paragraphs of the same ,
will be useful to refer:
"7. Chapter XII of the Code contains provisions relating to "in- formation to the police and their powers to investigate", whereas Chapter XV, which contains Section 202, deals with provisions relating to the steps which a Magistrate has to adopt while and after taking cognizance of any offence on a complaint. Provisions of the above two chapters deal with two different facets alto- gether, though there could be a common factor i.e. complaint filed by a person. Section 156, falling within Chapter XII deals with powers of the police officers to investigate cognizable of- fences. True, Section 202, which falls under Chapter XV, also re- fers to the power of a Magistrate to "direct an investigation by a police officer". But the investigation envisaged in Section 202 is different from the investigation contemplated in Section 156 of the Code.
8. The various steps to be adopted for investigation under Sec- tion 156 of the Code have been elaborated in Chapter XII of the Code. Such investigation would start with making the entry in a book to be kept by the officer in charge of a police station, of the substance of the information relating to the commission of a cog- nizable offence. The investigation started thereafter can end up only with the report filed by the police as indicated in Sec- tion 173 of the Code. The investigation contemplated in that chapter can be commenced by the police even without the order
of a Magistrate. But that does not mean that when a Magistrate orders an investigation under Section 156(3) it would be a differ- ent kind of investigation. Such investigation must also end up only with the report contemplated in Section 173 of the Code. But the significant point to be noticed is, when a Magistrate orders investigation under Chapter XII he does so before he takes cogni- zance of the offence.
9. But a Magistrate need not order any such investigation if he proposes to take cognizance of the offence. Once he takes cogni- zance of the offence he has to follow the procedure envisaged in Chapter XV of the Code. A reading of Section 202(1) of the Code makes the position clear that the investigation referred to therein is of a limited nature. The Magistrate can direct such an investi- gation to be made either by a police officer or by any other per- son. Such investigation is only for helping the Magistrate to de- cide whether or not there is sufficient ground for him to proceed further. This can be discerned from the culminating words in Sec- tion 202(1) i.e.
"or direct an investigation to be made by a police officer or by such other person as he thinks fit, for the purpose of deciding whether or not there is sufficient ground for proceeding".
This is because he has already taken cognizance of the offence disclosed in the complaint, and the domain of the case would thereafter vest with him."
60) Extracting the importance of the amended Section 202 Cr.P.C, it would
also be necessary to peep into the legal position which existed prior to the
introduction of the new Code as the basic concern of the legislature was
to ensure that cognizance is not taken to the detriment, prejudice and
harassment of accused persons who do not deserve to be proceeded
against . Firstly, the old law in sub section (1) required the Magistrate to
record his reasons for postponing issue of summons to the accused. The
said requirement has been dispensed with under the present code. The
Law Commission in its 41st Report at page 134, observed as under:
"16.8: Section 202 (1) requires Magistrate to record his reasons in case he postpones the summoning of the accused and orders an inquiry or investigation into the complaint. It has been forcefully represented to us by the Chief justice of the High Court that Magistrates find it difficult at the stage to record their reasons, we are inclined to agree. One reason why a Magistrate may be reluctant to issue process against the accused can be that he feels doubtful about the value of the complainants statement and the few witnesses produced by him. It would be clearly embarrassing for him to say so in writing at that stage. Nor we see any real purpose that can be served by any expression of judicial opinion at that stage."
Secondly , the words, 16.9: "for the purpose of ascertaining truth or falsehood of the complaint" occurring in the old sub section (1) have been substituted by the words "for the purpose of deciding whether or not there is sufficient ground for proceeding". The substituted words were found "inappropriate, as the truth or falsehood of the complaint cannot be determined at that stage; nor it is possible for a Magistrate to say that the complaint before him is true when he decides to summon the accused". The real purpose is to ascertain whether grounds exist for "proceeding further which expressing is in fact used in Section 203."
Section 202 Cr.P.C before the 2005 amendment reads as under:
202. Postponement of issue of Process-(1) Any Magistrate, on receipt of a complaint of an offence of which he is authorised to take cognizance or which has been made over to him under section 192, may, if he thinks fit, postpone the issue of process against the accused, and either inquire into the case himself or direct an investigation to be made by a police officer or by such other person as he thinks fit, for the purpose of deciding whether or not there is sufficient ground for proceeding:
Provided that no such direction of investigation shall be
made-
(a) Where it appears to the Magistrate that the offence complained of is triable exclusively by the Court of Ses- sions or
(b) Where the complaint has not been made by a court, unless the complainant and the witnesses present (if any) have been examined on oath under section 200.
(2) In an inquiry under sub-section (1), the Magistrate may, if he thinks fit, take evidence of witness on oath:
Provided that if it appears to the Magistrate that the of- fence complained of is triable exclusively by the Court of Session, he shall call upon the complainant to pro- duce all his witnesses and examine them on oath.
(3) If an investigation under sub-section (1) is made by a person not being a police officer, he shall have for that investigation all the powers conferred by this Court on an offer in charge of a police station except the power to arrest without warrant.
Cr.P.C (Amendment) Act, 2005 (25 of 2005)- In Section 202 of the
principal Act, in sub - section (1) , after the words "may, if he thinks fit",
the following shall be inserted namely:- ( Amended Section)
202. Postponement of issue of process.- (1) Any Magistrate, on receipt of a complaint of an offence which he is authorised to take cognizance or which has been made over to him under section 192, may, if he thinks fit, 1[and shall, in a case where the accused so is residing at a place beyond the area in which he exercise his jurisdic- tion]. postpone the issue of process against the accused, and either inquire into the case himself or direct an inves- tigation to be made by, a police officer or by such other
person as he thinks fit, for the purpose of deciding whether or not there is sufficient ground for proceeding: Provided that no such direction for investigation shall be made, -
(a) Where it appears to the Magistrate that the offence complained of is triable exclusively by the Court of Ses- sions or
(b) Where the complaint has not been made by a court, unless the complainant and the witnesses present (if any) have been examined on oath under section 200.
(2) In an inquiry under sub-section (1), the Magistrate may, if he thinks fit, take evidence of witness on oath:
Provided that if it appears to the Magistrate that the of- fence complained of is triable exclusively by the Court of Session, he shall call upon the complainant to produce all his witnesses and examine them on oath.
(3) If an investigation under sub-section (1) is made by a person not being a police officer, he shall have for that in- vestigation all the powers conferred by this Court on an offer in charge of a police station except the power to ar- rest without warrant.
61) The said amendment was introduced by the Parliament with an object to
discourage filing of false complaints against innocent persons residing
beyond the territorial jurisdiction of a particular Magistrate where such a
complaint has been filed. The objective of the said amendment as stated
in the Code of Criminal Procedure Bill reads as under:
"Clause 19- False complaints are filed against persons residing at far off places simply to harass them. In order to see that innocent persons are not harassed by unscrupulous persons, this clause seeks to amend sub-section (1) of Section 202 to make it obligatory upon the Magistrate that before summoning the accused residing beyond his jurisdiction he shall enquire into the case himself or direct investigation to be made by a police officer or by such other person as he thinks fit, for finding out whether or not there was sufficient ground for proceeding against the accused."
62) The basic query for amending the statute is aptly answered, relenting
the import and consequence of the amendment brought in Section
202 Cr.P.C by Act 25 of 2005 w.e.f 23.06.06 by which the words "and
shall in a case where the accused is residing at a place beyond the area
in which he exercises his jurisdiction" were introduced. Is the stipulation
couched in the above language directory or mandatory?. A classification
appears to have been made of accused persons residing within the
jurisdiction of the Magistrate taking cognizance and those residing
outside the jurisdiction of such Magistrate. It was stipulated by the
amendment to Section 202 Cr.P.C that in respect of the accused persons
residing outside the jurisdiction of the Magistrate taking cognizance,
either an enquiry or investigation under Section 202 Cr.P.C shall be
conducted. Earlier the section only said that an enquiry or investigation
under Section 202 Cr.P.C may be conducted and there was identical
stipulation in respect of both these classes of persons. But by the
amendment, it was stipulated that such enquiry or investigation shall be
conducted in respect of persons belonging to the latter class - of those
residing outside the jurisdiction of the Magistrate. In respect of the others
there was no change in the procedure to be followed.
63) In Abhishek Agrawalla vs. Boortmalt NV & Anr. reported
2011(1)JCC614 a question came up for consideration whether the
amendment to Section 202 Cr.P.C makes it obligatory on the part of the
Magistrate to hold an inquiry in all complaint cases where the accused
resides beyond its jurisdiction. In this case the court was dealing with a
complaint case filed against the accused who was resident of Noida under
Section 420/406/120B IPC and the Ld. Magistrate after recording pre-
summoning evidence and appreciating the documents filed by the
complainant came to the conclusion that the accused person alongwith his
co-accused entered into a criminal conspiracy and cheated the
complainant company of several crores of rupees and directed issuance of
process against them for committing an offence under Section 420 IPC.
Challenging the said summoning order of the Learned Magistrate, a
Revision Petition was filed under Section 397 Cr.P.C. The ground raised
was that the order passed by the ld.Magistrate was bad in law as it failed
to comply with the provisions of Section 202 Cr.P.C. where under an
inquiry by the Magistrate himself or an investigation through the police
officials, after amendment in the said provision, had been made
mandatory where the accused was residing beyond the area in which the
Magistrate had jurisdiction. Categorising the cases which come before
the Court , one where the offence is sought to be proved from documents
and oral testimony is given before the court to prove the documents by
exhibiting them and the other kind of cases, where the case does not
depend on documentary evidence and depends upon the oral testimony
the court in the following paragraphs held as under:
"8. There are two kinds of cases which come before the court, one where the offence is sought to be proved from documents and the oral testimony is given before the court to prove the documents by exhibiting the documents and by deposing as to when the documents were executed and by whom. The other kind of cases are where the case does not depend on documentary evidence and depends upon only the oral testimony. These are cases of physical hurt, injuries, threats etc. In order to protect an innocent person being summoned by the Magistrate on the basis of oral testimony of a person and considering that a large number of false complaints were being filed at far-off places just to harass the people, theParliament had amended Section 202
so that the summoning orders were not issued mechanically by the Magistrates and whenever the accused was of other State an investigation or enquiry into the allegations wasmandatorily conducted either by the Magistrate himself or through police. Say for example, a person files a complaint that on telephone he had been threatened by a person seeking ransom or he had been threatened to be killedand the person who allegedly threatened him was living outside the jurisdiction of the court. Before acting on this oral statement of the victim, it would be incumbent upon the court to make an enquiry about the call details, about the telephone and about telephone number from which the threat was allegedly received and the telephone number of the complainant. The call details for period around the date of incident would show if the calls had been made frequently or it was a solitary call and the Magistrate can also make enquiry about the person in whose name the telephone was standing. This would enable the Magistrate to find out if there was credibility in the statement given by the complainant. The Magistrate can summon the officials of service provider telephone company and make this enquiry himself. Similarly there may be a case where a person alleges thatwhile he was at X place, Y a resident of other State had come there and beaten him or abusehim or threatened him or caused injuries to him etc. The person produces his MLC and makes an oral statement. The court in such a case, if the accused is of outside his jurisdictional area, would have to get an enquiry made through police if the accused was living at the address given and if the accused had visited the place where it was alleged that he had beaten or threatened. The Magistrate can also get a fact finding enquiry done from police of that State or police of his own State. However, where the commission of offence is disclosed only from the documents, no further enquiry except scrutinizing the documents proved before the court by testimony of complainant is feasible, I consider that the enquiry envisaged under Section 202 Cr.P.C in such cases is an enquiry by way of recording statement of complainant
and careful scrutiny of documents relied upon by the complainant. Say, if a case against the accused is filed under Section 138 of Negotiable Instruments Act and the accused lives in Noida while the complainant lives in Delhi. The Magistrate in such a case has only to consider if prima facie offence was committed or not and if it has jurisdiction based on the documents i.e. whether the cheque was dishonoured, whether the proper demand notice was sent and still payment was not made etc. Similarly there are several statutes where the offence is of technical nature and the commission of offence can be made out from the documents, say the offences under the Companies Act, against the directors of the company for violating the mandatory provisions regarding filing of returns etc. The company may be registered in Delhi but the director may be living in Noida or Gurgoan. In such a case, the commission of offence has to be inferred only from the documents and the enquiry under Section 202 Cr.P.C has to be limited to scrutiny of the documents and recording of statement of the complainant and cannot go beyond that."
64) In the final analysis, in the said judgment, the court on placing reliance
upon judgment of the Apex Court in the case of Rosy (Supra), and Kewal
Krishan Vs. Suraj Bhan reported in AIR 1980 SC 1780, held that the
inquiry or investigation under Section 202 of Cr.P.C. has to be conducted
mandatorily in all those cases where the accused resides beyond the
jurisdiction of that court. It was further held that where the commission of
an offence is disclosed based on the documents, no further inquiry
scrutinising the documents proved before the court by the testimony of
the complainant is feasible. The court also held that in such like cases, an
inquiry by way of recording of statement of complainant and upon careful
scrutiny of documents relied upon by the complainant would be sufficient
to consider whether any prima facie case is made out or not for
proceeding in the matter Citing examples of cases of technical nature
under various Statutes and also those offences under the Negotiable
Instruments Act, 1881 as well as Companies Act, 1956 which are based
on documentary evidence, the commission of offence has to be inferred
only from the documents and the inquiry in such like cases under Section
202 Cr.P.C. has to be limited to scrutiny of the documents and recording
of the Statement of the complainant and witnesses if any and not
beyond that. In my view, an offence under Section 500 of the IPC also
falls in the same category and the inquiry by the Magistrate in this
context should confine to the appreciating the documents placed on
record by the complainant and recording of the Statement of the
complainant and witnesses if any.
65) The legal position that emerges on the aforesaid legal discussion can be
crystallised as under:-
a) Magistrate can order for investigation under Section 156(3) of
Cr.P.C. only at the pre-cognizance stage that is to say before taking
cognizance under Section 190 , 200 and 204 of the Code of
Criminal Procedure, 1973. Such an investigation will either result
in the filing of a closure report or filing a charge sheet under
Section 173 of the Code;
b) Where the Magistrate instead of directing an investigation at the
pre-cognizance stage choses to take cognizance of the offence
himself under Section 200 of the Code, shall examine the
complainant on oath and the witnesses present if any.
The proviso to Section 200 of the Code carves out an exception in
cases where a complaint is filed by a public servant acting or
purporting to act in the discharge of his official duty or in a case
where the court has made a complaint, in such cases complainant
and witnesses need not be examined by the court.
At this stage, Magistrate has three options:-
i) to issue notice on the basis of complaint if is satisfied that
there is sufficient ground for proceeding against the accused
(Section 204 of the Code) or;
ii) to dismiss the complaint under Section 203 of the Code or;
iii) Either to hold an inquiry by himself or by directing
investigation by the police officer or by other person, for
the purposes of deciding whether or not there is sufficient
ground for proceeding against the accused.
The inquiry or investigation has to be mandatorily held by
the Magistrate where the accused is residing at a place
beyond the area in which he exercises his jurisdiction.
And for the very purpose of carrying out the inquiry or investigation, the
following options are available to the Magistrate:
a) If the Magistrate inquires into a case himself then in such an
inquiry, the Magistrate may, if he thinks fit, take the evidence of
witnesses on oath.
b) If the Magistrate directs an investigation; the same may be made
through a police officer or by such other person, as he thinks fit.
c) If the offence is triable exclusively by the Court of Sessions, then
he shall call upon the accused to produce all witnesses and examine
them on oath and no direction for investigation in a case
exclusively triable by the court of Sessions shall then be made.
d) The investigation that can be directed under Section 202 of the
Cr.P.C. is a limited investigation unlike the investigation as
envisaged under Section 156(3) of the Code at the pre-cognizance
stage.
e) At the time of directing investigation through the police or some
other person, as the Magistrate may think fit, the Magistrate can
spell out the kind of information he is desirous of in such an
investigation.
f) After holding the said inquiry or investigation, the Magistrate if
finds that no prima facie case is made for issuance of process ,
shall pass an order for dismissal of the complaint under Section
203 of the Cr.P.C. or may issue process against the accused under
Section 204 of the Cr.P.C.
The object and purpose of holding an inquiry/investigation under Section
202 of the Code is to find out whether there is sufficient ground for
proceeding against the accused or not.
66) However, where the commission of offence is disclosed based on the
documents under various Statutes, such as Companies Act, Negotiable
Instruments Act, or where the filing of a complaint in writing has been
made as a pre-requisite in various Statutes, or where the offence is purely
of private or personal nature and not against the State then the inquiry by
the Magistrate shall be based on the Statement on oath of the complainant
and on careful scrutiny of the documents relied upon by the complainant
and evidence of the witnesses on oath examined by the complainant and
not beyond that, while in other offences, based on the oral testimony, the
Magistrate may direct investigation through the police or by some other
person, as he deems it fit.
67) Applying the dicta as laid in the forgoing paragraphs to the facts of the
present case, this court is of the view that the Magistrate has not
directed a limited or restricted inquiry as is envisaged under Section
202 Cr.P.C., but in fact has directed a full-fledged investigation which
can be only contemplated under Section 156(3) Cr.P.C. On perusing
the order passed by the ld. Magistrate, and glancing through the kind of
directions given by the learned Magistrate to the police for conducting
the investigation in a particular manner, it is clear that the impugned
order and the directions imbued therein are not only limited to such
specific directions, but the Magistrate has further clarified that the
aforesaid guiding principle shall not restrict the SHO from
conducting a complete and thorough investigation.
68) In the present case, in the complaint of defamation filed by the
respondent no.2 under Sections 500/109/34 IPC, he has impleaded 16
Directors of M/s Jindal Steel & Power Ltd., and one accused holding
the post of Company Secretary of the said company. The respondent
no.2/complainant has premised his complaint based on two separate
cause of actions. The first cause of action pertains to alleged defamatory
allegations levelled in the complaint filed by the petitioner who is
accused no.17 in the complaint case which led to the registration of
the FIR No. 240/12. As per the complainant, the accused persons with
a common intention made a false complaint to the Police on 2.10.2012
alleging that earlier when the respondent no.2 was the CEO of Live
India T.V., they had carried out a fake sting operation for which they
were banned for doctoring the story and seemingly impressed with his
capabilities, Mr. Subhash Chandra had taken the aforesaid
complainant on the Board of their company for extorting money for
his channel and used him for this malicious campaign and nefarious
designs. The second cause of action as per the complainant is based on
the press conference held by Mr. Naveen Jindal and other accused
persons wherein they made a false statement against the complainant
where reference was also made to the decision taken by the Broadcast
Editors Association including removal of the complainant from the
post of treasurer. The complaint clearly states that the press conference
was presided over by the accused Naveen Jindal, Ravi Uppal,
Vikrant Gujral and Anand Goel, who were senior members of the said
company. Against the other co-accused persons the complainant has
averred that they all were hand in glove and they very well knew that the
false statements are being made in the press conference and they
abetted to make such false Statements with the common intention to
malign the image of the complainant. Even under the heading first
cause of action the complainant has clearly alleged that the complaint
was filed by the accused no.17 Rajiv Bhaduria, Director (HR) of M/s
Jindal Steel & Power Ltd., but against the other co-accused persons, the
only allegation is that they were well aware that in the press conference
false statements were made and following the said stream of action,
the accused nos. 1 to 16 have abetted with the common intention to
defame the complainant.
69) Astoundingly, in his evidence the complainant had categorically Stated
that he was not sure about the exact role of each of the respondents
and therefore , in order to ascertain the role of the respondents he had
filed an application under Section 91 Cr.P.C., to summon the records
of M/s Jindal Steel & Power Ltd. Similarly, and to prove that he had
never attended any meeting of Broadcast Editor Association he made a
reference to his prayer made in the said application, wherein in his
deposition he had prayed that CD of the press conference be
summoned form the office of M/s Jindal Steel & Power Ltd., and also
to summon the relevant records from form the office of M/s Jindal Steel
& Power Ltd., and also to summon the relevant records from the office
of the Broadcast Editor Association.
70) The aforesaid full-fledged and comprehensive investigation directed by
the Ld. Magistrate cannot be comprehended at the post-cognizance stage
and the same does not satisfy the dictum of various judgements cited
above predicating limited investigation- circumscribed only to the extent
of ascertaining whether a prima facie case for the issue of process has
been made out or not. Section 202(1) Cr.P.C. empowers the Magistrate to
postpone the issue of process against the accused and either inquire into
the case himself or direct an investigation to be made by the police officer
or by such other person as he thinks fit for the purpose of deciding
whether or not there is sufficient ground for proceeding . After the
amendment of Section 202 Cr.P.C. by an amending Act of 25 of 2005 it
has become obligatory for the Magistrate to hold an inquiry under Section
202 where the accused is residing at a place beyond the area in which the
Magistrate exercises jurisdiction. The amendment however has not
brought any change regarding the nature of the inquiry which is required
to be held under Section 202(1) Cr.P.C, being of a limited nature. In a
case where the statements of the complainant and the witnesses which
were adduced before the Magistrate at the post cognizance stage, if are
not considered sufficient enough to take a decision on the issue of
process or have raised certain doubts in the mind of the Magistrate then in
such a situation, if he thinks fit, he can hold an inquiry himself or direct
an investigation to be made by a police officer or by such other person as
he thinks fit but only to a limited extent for the purpose of deciding
whether or not there is sufficient ground for proceeding. Under Section
203 Cr.P.C. the Magistrate can dismiss the complaint if after taking into
consideration the statement of the complainant and his witnesses and the
result of the inquiry/investigation, if any, done under Section 202, he is of
the view that there does not exist sufficient ground for proceeding and if
the court finds that the complainant has made out a prima facie case for
the issue of the process then the Magistrate will proceed to issue the
process under Section 204 Cr.P.C. The object of the inquiry/investigation
as envisaged under Section 202 Cr.P.C is primarily to ascertain the truth
or falsehood of the complaint and the Magistrate making inquiry has to
do this only with reference to the intrinsic quality of the statements made
before him at the inquiry which would naturally mean the complaint
itself, the statement on oath made by the complainant and the statements
if any, made by the witnesses examined at the instance of the
complainant. The Magistrate has to carefully scrutinise the allegations
made in the complaint and the other material placed on record by the
complainant along with the statement of complainant and of other
witnesses with a view to ensure that no process is issued against a person
based on a frivolous complaint and at the same time the person against
whom prima-facie case is made out is not saved from facing prosecution.
71) In the facts of the present case as would be seen from the deposition of
the complainant himself, he is not sure about the exact role of each of the
respondents except accused no. 17 in the complaint and therefore, an
application under Section 91 Cr.P.C was moved by him to summon the
records of Jindal Steel & Power Limited and Broadcast Editor
Association.
72) Summoning of an accused in a criminal case is a serious matter and
criminal law cannot be set into motion just as a matter of course as held
in Pepsi Foods Ltd. and Anr.
vs. Special Judicial Magistrate and Ors. reported in AIR 1998 SC
128 The important paragraphs of the said judgment are reproduced as
under:-
"27. Summoning of an accused in a criminal cases is a seri- ous matter. Criminal law cannot be set into motion as a mat- ter of course. It is not that the complainant has to bring only two witnesses to support his allegations in the complaint to have the criminal law set into motion. The order of the mag- istrate summoning the accused must reflect that he has ap- plied his mind to the facts of the case and the law applicable thereto. He has to examine the nature of allegations made in the complaint and the evidence both oral and documentary in support thereof and would that be sufficient for the com- plainant to succeed in bringing charge home to the accused. It is not that the Magistrate is a silent spectator at the time of recording of preliminary evidence before summoning of the accused. Magistrate has to carefully scrutinise the evi- dence brought on record and may even himself put questions to the complainant and his witnesses to elicit answers to find out the truthfulness of the allegations or otherwise and then examine if any offence is prima facie committed by all or any of the accused.
28. No doubt the magistrate can discharge the accused at any stage of the trial if he considers the charge to be groundless, but that does not mean that the accused cannot approach the High Court under Section 482 of the Code or Article 227 of the Constitution to have the proceeding
quashed against him when the complaint does not make out any case against him and still he must undergo the agony of a criminal trial. It was submitted before us on behalf of the State that in case we find that the High Court failed to exer- cise its jurisdiction the matter should be remanded back to it to consider if the complaint and the evidence on record did not make out any case against the appellants. If, however, we refer to the impugned judgment of the High Court it has come to the conclusion, though without referring to any ma- terial on record, that "in the present case it cannot be said at this stage that the allegations in the complaint are so absurd and inherently improbable on the basis of which no prudent man can ever reach a just conclusion that there exists no sufficient ground for proceedings against the accused." We do not think that the High Court was correct in coming to such a conclusion and in coming to that it has also fore- closed the matter for the magistrate as well, as the magis- trate will not give any different conclusion on an application filed under Section 245 of the Code. The High Court says that the appellants could very well appear before the court and move an application under Section 245(2) of the Code and that the magistrate could discharge them if he found the charge to be groundless and at the same time it has itself re- turned the finding that there are sufficient grounds for pro- ceeding against the appellants. If we now refer to the facts of the case before us it is clear to us that not only that allega- tions against the appellants do not make out any case for an offence under Section 7 of the Act and also that there is no basis for the complainant to make such allegations. The al- legations in the complaint merely show that the appellants have given their brand name to "Residency Foods and Bev- erages Ltd." for bottling the beverage "Lehar Papsi '. The complaint does not show what is the role of the appellants in the manufacture of the beverage which is said to be adulter- ated. The only allegation is that the appellants are the manu- facturer of bottle. There is no averment as to how the com- plainant could say so and also if the appellants manufac- tured the alleged bottle or its contents. His sole information
is from A.K. Jain who is impleaded as accused No. 3. The preliminary evidence on which the 1st respondent relied in issuing summon to the appellants also does not show as to how it could be said that the appellants are manufacturers of either the bottle or the beverage or both. There is another aspect of the matter. The Central Government in the exercise of their powers under Section 3 of the Essential Commodi- ties Act, 1955 made Fruit Products Order, 1955 (for short, the "Fruit Order"). It is not disputed that the beverage in the question is a "fruit product" within the meaning of Clause (2)(b) of the Fruit Order and that for the manufacture thereof certain licence is required. The Fruit Order defines the manufacturer and also sets out as to what the manufac- turer is required to do in regard to the packaging, marking and labelling of containers of fruit products. One of such re- quirement is that when a bottle is used in packing any fruit products, it shall be so sealed that it cannot be opened with- out destroying the licence number and the special identifica- tion mark of the manufacturer to be displayed on the top or neck of the bottle. The licence number of manufacturer shall also be exhibited prominently on the side label on such bot- tle [Clause (8) (1) (b) ]. Admittedly, the name of the first ap- pellant is not mentioned as a manufacturer on the top cap of the bottle. It is not necessary to refer in detail to other re- quirements of the Fruit Order and the consequences of in- fringement of the Order and to the penalty to which the manufacturer would be exposed under the provisions of the Essential Commodities Act, 1955. We may, however, note that in The Hamdard Dawakhana .(WAKF) Delhi and Anr. v. The Union of India and Ors., MANU/SC/0025/1964 : [1965]2SCR192 , an argument was raised that the Fruit Or- der was invalid because its provision indicated that it was an Order which could have been appropriately issued under the Prevention of Food Adulteration Act, 1954. This Court nega- tived this plea and said that the Fruit order was validly is- sued under the Essential Commodities Act. What we find in the present case is that there was nothing on record to show if the appellants held the licence for the manufacture of the
offending beverage and if, as noted above, the first appellant was the manufacturer thereof."
73) Noticeably, in the case at hand, Respondent No.2, complainant before the
Ld. Magistrate is seeking prosecution of 17 accused persons for the
commission of offence under Section 499 IPC. For seeking summoning
of all these 17 respondents, it is for the complainant to disclose and place
on record sufficient material to satisfy the Magistrate that all these
respondents have played an active role in the alleged defamation of
complainant. The complainant cannot be so casual in approach and
implead all the Directors of a company without laying any basic
foundation of facts, or attributing and assigning any specific role either
in the complaint or in his evidence which could prima-facie show their
role in alleged defamation of the complainant, . In the absence of any
such material on record , the Magistrate shall not conduct any fishing or
roving inquiry and any such inquiry or an investigation involving the
police will evade the very scope of Section 202 Cr.P.C.
74) It cannot be lost sight of the fact that the stage of Section 202 Cr.P.C
comes after the Magistrate has taken cognizance of the offence and
cognizance of the offence can be taken only when the Magistrate derives
some kind of judicial satisfaction for the case to be fit enough for taking
cognizance of the offence. It is at the post cognizance stage that the
Magistrate calls upon the complainant to give his evidence and the
evidence of his witnesses if any, however under Section 202 Cr.P.C, the
inquiry so entrusted is of a limited nature even if the Magistrate seeks for
some assistance by the police. This investigation by the Magistrate
through a police officer thus cannot be equated with a police investigation
which is envisaged under Section 156(3) Cr.P.C as investigation under
Section 202 Cr.P.C. is limited investigation whereas, investigation
under Section 156(3) is a kind of full-fledged investigation.
75) The extensive investigation as directed by the Magistrate in the
impugned order, thus cannot stand the test of limited investigation as
envisaged under Section 202 of the Code of Criminal Procedure, 1973
and also do not guzzle the principles of law settled in various legal
pronouncements as discussed above.
76) It is also a settled legal position that in any complaint of defamation the
complainant must disclose clear, specific, and unambiguous allegations
and the exact role of the persons sought to be prosecuted in such a
complaint for the offence of defamation and before taking cognizance of
such complaint, the Magistrate has to satisfy himself that the complaint
contains necessary asseverations against the persons sought to be
summoned by the complainant as accused persons. The complainant in
the instant complaint has not levelled clear and specific allegations of
defamation against the accused Nos. 3,6,7,8,9,10,11,12,13,14,15,16 in the
complaint and even in his evidence the complainant has candidly stated
that he was not sure about the exact role of each of the accused in the
complaint except accused No. 17 as there is another FIR lodged by the
said accused against the respondent no.2 herein, wherein the inquiry is
being conducted and the case is pending , therefore, direct allegations
have been attributed towards the said accused in causing the alleged
defamation punishable under Section 500 IPC. Simply because of the
alleged ground that the other directors very well knew about the press
statements issued by the aforesaid directors , they all cannot be arrayed
as accused persons and painted in the same brush on the whims and
fancies of the respondent no.2 herein. There cannot be any vicarious
liability which can be fastened on one Director based on the alleged
role of other director against whom specific allegations of defamation
have been levelled. This Court also cannot subscribe to the argument
advanced by the learned counsel for the respondent that in the absence of
any clear averments against these respondents, through the process of the
investigation by the police the role of these individual directors should be
found out for causing the alleged defamation of respondent No. 2. Under
Section 202 of Code of Criminal Procedure, this kind of roving enquiry
is totally impermissible and the Magistrate could have ordered only for a
limited inquiry or limited investigation after taking cognizance of the
offence but the Magistrate in any case cannot direct any kind of
investigation which is beyond the precincts of Section 202 Cr.P.C,
attracting the legal fiction created by the legislature under 156(3) of the
Code of Criminal Procedure.
77) It is noteworthy to point out that when the Magistrate directed an enquiry
under Section 202 of the Cr.P.C through the police or any other person
who can be in such a position to facilitate the process of ascertaining the
truth or falsehood of the allegations made in the complaint, the Magistrate
certainly can spell out what kind of help and investigation into what
aspect is required by him. To this extent the investigation which can be
directed by the Magistrate to the police at the pre-cognizance stage under
Section 156(3) of the Code of Criminal Procedure cannot be equated with
the investigation directed by the Magistrate under Section 202 of the
Code of Criminal Procedure at the post cognizance stage. The
investigation under Section 156(3) embraces the entire process as
contemplated in chapter XII of the Code which leads up to final
report/ charge sheet under Section 173 of the same chapter. Under
Section 156(3) the entire power of the investigation vests with the police
and normally the Court does not interfere with such an investigation
being carried out by the police unless there are exceptional circumstances
where there is any violation of fundamental rights of the accused persons
or investigation is done contrary to the procedural safeguards or by
violation of the rights of an accused. This task of holding an enquiry
under Section 202 Cr.P.C is taken up by the Magistrate himself although
limited in nature as already discussed above for the purpose of
ascertaining whether or not there is a sufficient ground for proceeding,
then certainly the Magistrate can direct the police or such other person to
obtain a particular information or to collect documentary proof pertaining
to the commission of an offence otherwise the Magistrate will not be in a
position to disclose as to in what manner he is in need of seeking help
from the police or such other person to dispel his own doubts in the
process of ascertaining the falsehood or the truthfulness of the allegations
made in the complaint.
78) Bearing in mind the contention raised by the respondent that purporting
to act in the name of the company prepensely, committing an offence of
defamation and hiding behind the corporate veil is not permissible in law.
The substratum of argument is the members of the company have no right
to disparage or denigrate the reputation of any other person or defame
anyone in the name of the company and hide behind the corporate veil.
However, the touchstone of this aspect which majorly confines to
corporate crimes, it is pertinent to note that the Companies Act nowhere
doubts the individual identity of the company itself, which is further
blanched into Chairman, Directors, Shareholders etc., therefore,
scrutinizing the principles as governed under the companies Act but not
having made the company a party would not suffice this limb of the
argument advanced by the counsel for the respondent, therefore, raising
vague connotations against 17 members /accused of the company without
corroborating any specific allegations against either of them, is in
contradiction of their own stand. To have raised such a plea, the
respondents herein should have been conscious of the fact that a statute or
law cannot be understood in jiffs and fragments. It is fundamental
principle of criminal law that a penal provision must receive a strict
construction. Therefore, the said recourse is not available to the
respondents and completely ostracizes from the concept like
„attribution‟ and „lifting the corporate veil‟ and in fact, puts the directors,
management and other officers responsible in their individual capacity in
a deemed concept compartment on certain guided parameters.
79) As already discussed above the case in hand relates to an offence of
defamation which is an offence against an individual and not against the
State and it is incumbent on the complainant to lay factual foundation and
spell out a clear case against persons sought to be prosecuted with clear
and specific allegations with necessary averments ought to be made in a
complaint before a person can be subjected to criminal prosecution.
Therefore, what averments a complaint should contain is of vital
significance in view of the fact that at the stage prior to the issuance of
process, the Magistrate will only examine the complaint and the
witnesses if any produced by the complainant and also the accompanying
documents . At this stage a person sought to be made an accused has no
right to participate in the proceedings or to file any documents or
evidence in defence. The complainant thus cannot be casual in making
any person as accused of an offence without at least making necessary
averments against such an accused, describing his role in the commission
of an offence.
80) This court is not suggesting that the complainant has to spell out a full
proof case which can result in the conviction of an accused but atleast
the averments necessary to disclose a prima facie case of commission of
an offence by the persons sought to be prosecuted should be enunciated.
Such clear cut averments would be more essential in the case of those
accused persons who are residing at a place beyond the jurisdiction of a
Magistrate before whom such a complaint has been filed.
81) Coming to Section 203 of the Cr.P.C which empowers a Magistrate to
dismiss a complaint without even issuance of process. The section used
the word "after considering" and "the Magistrate is of the opinion that
there is no sufficient ground for proceeding" The use of following
expressions in the Section clearly suggests that the Magistrate has to
apply his mind to the averments made in the complaint at the initial stage
and see whether a case is made out against the accused persons before
the process is issued to them on the basis of a complaint. Similarly, even
Section 204 Cr.P.C. starts as " if in the opinion of the Magistrate taking
cognizance of an offence there is sufficient ground for proceeding".
These words suggest that a particular ground should be made out in the
complaint for proceeding against the respondent and in the absence of
any such ground the complaint must result in dismissal under Section 203
of the Code. A complainant who himself is doubtful and that too in a
case of defamation where the allegations levelled by the complainant
should be more precise, specific and clear as to how and in what manner
they can be held criminally liable for the offence, one cannot seek
criminal prosecution of those against whom there are no proper
averments as it would be an abuse of the process of the court. Without
laying a proper foundation in the criminal case or disclosing a prima facie
case against the person accused of an offence, complainant herein seeks a
thorough and complete investigation through the help of police that too at
the post-cognizance stage which is beyond the scope and ambit of Section
202 Cr.P.C., as already discussed.
82) In the light of the aforesaid discussion, relenting on the import of the
provisions involved, following answers would set out the legal
propositions as formulated in Para 4 above, which are as under:
a) Whether the petitioner who has yet not been summoned as an accused can challenge any order passed by the learned Metropolitan Magistrate at the pre-summoning stage, by invoking the powers under Section 482, Section 483 Cr.P.C or Article 226 & 227 of the Constitution of India.
This query has been discussed in detail in the paragraph nos.37- 51 of the aforesaid judgment. The petitioner, who has not yet been summoned as an accused can challenge the order passed by the learned Metropolitan Magistrate even at the pre-summoning stage invoking the inherent power of this Court under Section 482 of the Cr.P.C., or even under Article 226 & 227 of the Constitution of India or under Section 483 of the Cr.P.C., but the exercise of such a power can only be under an extraordinary situation where the abuse of process of the Court or miscarriage of justice is writ large or in other alluring circumstances as discussed above.
b) Whether after the amendment in Section 202 Cr.P.C , it is incumbent on the Magistrate to hold an inquiry or investigation where the accused is residing beyond the area in which the Magistrate is exercising its jurisdiction.
Answer to the aforesaid query is in the affirmative subject to paragraph Nos. 61,62,63 of the aforesaid judgment, as per Section 202 of the Cr.P.C, the inquiry or the investigation is mandatory where the accused is residing beyond the area in
which the Magistrate is exercising its jurisdiction.
c) Whether for directing an investigation to the police under Section 202 Cr.P.C, the magistrate can direct a full- fledged investigation in the same manner as can be done by the police under Section 156(3) Cr.P.C.
The Magistrate cannot direct a full-fledged inquiry or investigation under Section 202 of the Cr.P.C. akin to the investigation which can be directed under Section 156(3) of the Cr.P.C. at the pre-cognizance stage. The aforesaid discussion in paragraph no. 64 clearly expounds the clear legal position as envisaged under Section 202 Cr.P.C
d) Whether under Section 202 Cr.P.C, the Magistrate can direct the police or any other person to carry out their investigation on the suggested lines.
Unlike under Section 156(3) of the Cr.P.C., the Magistrate being the master of inquiry under Section 202 of the Code, can direct the police or any other person to collect information on the line suggested by the Magistrate restricting to the ambit of the complaint but without involving the accused in any manner at such a pre mature stage which would be against criminal jurisprudence.
83) In the light of the aforesaid discussion this court is of the view that the
Learned Metropolitan Magistrate has exceeded its jurisdiction in directing
such a full-fledged investigation at the post cognizance stage and
therefore, the impugned order deserves to be set aside. The petitioner by
approaching this Court under Sections 482/483 Cr.P.C. has in no way
stepped out of the criminal jurisprudence. The present petition filed by
the petitioner is thus maintainable in the eyes of law. The order
passed by the Ld. Magistrate is grossly illegal, perverse, and if allowed to
stand, the same will result in causing mis-carriage of justice and serious
prejudice to the rights of the petitioners.
84) Hence, the present petition accordingly stands allowed.
85) It is ordered accordingly.
(KAILASH GAMBHIR) JUDGE May 02, 2013 rkr
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!