Sunday, 31, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shubham Bansal vs The State ( Govt Of Nct Of Delhi) & ...
2019 Latest Caselaw 6210 Del

Citation : 2019 Latest Caselaw 6210 Del
Judgement Date : 4 December, 2019

Delhi High Court
Shubham Bansal vs The State ( Govt Of Nct Of Delhi) & ... on 4 December, 2019
$~1
*     IN THE HIGH COURT OF DELHI AT NEW DELHI

                                      Reserved on:        31.10.2019
                                      Pronounced on:      04.12.2019

+     CRL.M.C. 2024/2018& Crl. M.A. 7164/2018, 7786/2018,
      7787/2018 & 28577/2018

      SHUBHAM BANSAL                                    ..... Petitioner
                  Through             Mr.S.C. Buttan, Adv.

                         versus

      THE STATE ( GOVT OF NCT OF DELHI) & ANR..... Respondents
                    Through   Mr.K.K. Ghei, APP for State.
                              SI Sandeep Crime Branch R.K.
                              Puram.
                              Mr. J. M. Kalia, Adv. for R-2 with
                              respondent no.2.

      CORAM:
      HON'BLE MR. JUSTICE SURESH KUMAR KAIT

                                  JUDGMENT

1. Vide the present petition, the petitioner seeks direction thereby to set

aside the observations of the learned Court passed in application under

section 173(8) Cr.P.C. in FIR No.130/2012 in case titled „State vs. Shubham

Kansal'.

2. Further seeks direction thereby setting aside order dated 04.01.2017

passed in Criminal Revision No.138/2016 and restore order dated

26.02.2016 passed by learned CMM whereby proceedings under Section

66A, IT Act and Section 509 IPC against the petitioner has been dropped.

3. The brief facts of the case are that the respondent no.2/complainant

filed an application before the police about the commission of an offence

under section 66A of the Information & Technology Act (hereinafter

referred to as the IT Act). Though the investigation was continuing but was

not to the satisfaction of the complainant, therefore, the complainant had

filed Writ Petition No.399/2012 praying for registration of FIR regarding

unsolicited phone calls and SMS. This Court directed the Police to hold the

inquiry and register the FIR as per the provisions of law. Consequently, FIR

No.130/2012 was registered on 11.05.2012 under section 66A of the IT Act.

4. The allegations levelled against the petitioner were that the

complainant was a student of law and was undergoing internship. On

06.03.2012, her telephone number 9873748416 started receiving many calls

from different numbers who, as per her, were talking non-sense and even

some calls from internet which continued non-stop due to which she was

unable to even use her telephone for outgoing calls. Accordingly, she lodged

a report with Anti Stalking Helpline Desk of Delhi Police and also sent

complaint to [email protected] Since she was getting a large number of calls

regularly, therefore, on 09.03.2012 and even on 10.03.2012, she sent another

reminder through e-mail and ultimately when she did not get response, she

filed W.P. No.399/2012 and, therein, as per her submissions, the status

report was called from Delhi Police and on 12.03.2012 submitted the same.

5. The complainant in her complaint further mentioned that on

10.03.2012 she joined the enquiry and mentioned that a false Facebook

account in the name of Nidhi Taneja was created which contained the

telephone number of the complainant. This caused to her annoyance, insult

and harassment and, therefore, a request was made for registration of the

FIR. During the inquiry, before the registration of FIR, complainant

mentioned that she had interaction with Ashish Mittal over his phone who

informed that mobile no.987377486 has been mentioned as contact number

of Nidhi Taneja on the Facebook and therefore, he had obtained the

telephone number from the same and contacted the complainant

accordingly. During the pre-registration inquiry, it is mentioned that a legal

notice on 20.03.2012 under section 91 Cr.P.C. was sent to the legal

investigation team of face-book inc 1601 California ave palo. Alto CA

93404 US and during that period it was found that IP address, date and time

of registration of the Account with a log in account details of the Facebook

account of 'Nidhi Taneja‟ and 'beautiful Nits‟ were activated by one Nidhi

Taneja whose telephone number was mentioned as 9013499938 and the

account bearing this number was also activated as Nidhi Taneja. Similarly

certain other investigations were also made out and ultimately the Police

Inspector Ms. Arti Sharma reached to House No. A-12/F-1, Dilshad Garden

and interrogated the petitioner who disclosed that he and the complainant

were friends and studied in the same School but due to their relations having

ended, he was using the Facebook account in the name of Nidhi Taneja

using his IP address.

6. However, during investigation, CPU Lenovo G560 Laptop and One

Black colour mobile phone of Nokia were taken into custody by the Police

and ultimately the Police found that the fake ID number was being used by

accused Shubham Kansal/ petitioner by creating Facebook account in the

name of Nidhi Taneja and therefore, the Challan was filed before the court

mentioning that the petitioner be prosecuted for an offence under Section

66A of the IT Act along with Section 509 IPC. However, the learned

Metropolitan Magistrate passed the order on 21.02.2012 mentioning that the

fresh challan has been filed and the Magistrate that the cognizance of the

offence punishable under Section 66 A of the Act read with Section 509 IPC

was taken and therefore, the petitioner who was already on police bail and

was produced before the concerned Court was ordered to be released on bail.

7. On 26.02.2016, the learned Court after finding that the provisions of

66A of the Act have been held to be illegal and vitiated by the Hon'ble

Supreme Court in Shreya Singhal vs. Union of India: III (2015) S.L.T. 1

and held that the proceedings cannot be continued under these sections.

8. Learned counsel appearing on behalf of the petitioner submits that

since the challan was filed along with Section 509 IPC as well, therefore, the

Ld. Court finding that the offence under section 509 IPC consisted of the

maximum punishment to one year before the amendment, therefore, finding

the challan has not been filed within one year from the date of the

offence/FIR in 2012, dropped the proceedings under Section 509 IPC. Thus,

dropping of proceedings ended in the acquittal of the petitioner under

Chapter XX Cr.P.C.

9. Further submitted that after the Court had taken the cognizance vide

its Order dated 21.02.2015, the complainant hurriedly moved an application

dated 27.04.2015 which was fixed for hearing on 28.04.2015 under Section

173 (8) Cr.P.C. thereby requesting further investigation u/s 173(8) Cr.P.C. to

be held by the I.O. However, after moving this application, the complainant

did not appear before the Court nor pursued this application, therefore, the

application remained without perusal and since the proceedings has been

dropped, the same was deemed to be dismissed.

10. Learned counsel further submits that after the order dated 26.02.2016,

when the Court was pleased to drop the proceedings under section 66A of

the Act and Section 509 IPC against the petitioner, the complainant filed a

revision petition, thereby challenging the order passed by the learned MM

dated 26.02.2016. The complainant also pleaded that sections 67 and 67A

of the IT Act and certain offences of IPC were also attracted and mentioned

that the challan has been filed in 2015 for an offence under the summons

case, which is alleged to have taken place in 2012 but pleaded that under

section 468 Cr.P.C. and 473 Cr.P.C., the court should have condoned the

delay. In the aforesaid revision petition, the learned ASJ remanded the case

vide its order dated 04.01.2017 to the MM directing that application under

section 173(8) Cr.P.C. be dealt with. Learned session Judge also directed

that detailed order be passed by the trial court thereby disclosing how it

opined that no case was made against respondent no.2.

11. Thus, the learned sessions Judge sent back the case FIR No.130/2012

to learned MM for its consideration. The said court vide its order dated

16.12.2017 mentioned in the order sheet that the part arguments had been

heard on the application under section 173 (8) Cr.P.C. and issued the notices

to the Investigation Officers for filing the status report and fixed the case for

17.03.2018.

12. The case of the petitioner before this court is that once section 66A of

the IT Act had been held to be illegal and void-ab-initio, there was no

possibility for looking into the limitation provided under that section and it

had to be seen in regard to remaining offences. The learned sessions Judge

overlooked the provisions of section 468/473 Cr.P.C. since the challan was

filed after the period of limitation and since there was no application for

condonation of delay. The learned court could not have taken the cognizance

or could have condoned the delay without reasonable ground.

13. Further case of the petitioner is that since the offence was committed

in the year 2012 and limitation is for one year for offence under section 509

IPC, and the challan was filed in 2015, so no cognizance should have been

taken but learned Sessions Judge illegally directed for looking into the

aspect of section 66A of the IT Act. The learned sessions judge was further

illegal in passing the impugned Order when there could be no charge framed

against the petitioner under Section 509 IPC as it was a case under the

summons trial where only the notice could be served and therefore, the

dropping of the proceedings will amount to acquittal of the petitioner.

Therefore, the Revision Petition was not maintainable against that Order and

if at all there was any grievance, appeal could have been filed for its

consideration but the Ld. Court did not look into this aspect and passed the

impugned Order which is liable to be set aside.

14. Since offence under section 509 IPC is punishable by one year

imprisonment and after that the cognizance taken was bad in law and time

barred.

15. To strengthen his arguments, learned counsel for the petitioner has

relied upon the case of State of Punjab vs. Sarwan Singh: 1981 SCALE (1)

619 held that "the prosecution is barred by limitation under sections

468(2)(a) and 469(b) of the Code of Criminal Procedure."

16. He further relied upon the case of Japani Sahoo vs. Chandra Sekhar

Mohanty: AIR 2007 (SC) 2762, wherein it is held that "the purpose of

computing the period of limitation, the relevant date must be considered as

the date of filing of complaint or initialling criminal proceedings and not the

date of taking cognizance by a Magistrate or issuance of process by a

court."

17. He also relied upon the case of V.V. George vs. State of Kerala in

Crl.A.844/2000 decided on 20.05.2015 thereby held that "a question may

arise whether the exercise of power under Section 473 Cr.P.C. must precede

the act of taking cognizance under section 190(1)(b) Cr.P.C. On a reading

of Section 473 Cr.P.C., it is evident that it confers power on the court for

taking cognizance of an offence, even after expiry of the period of limitation,

if it is satisfied on the facts and in the circumstances of the case that the

delay has been properly explained or that is necessary so to do in the

interests of justice."

18. He further relied upon the case of Harvinder Singh vs. State of

Punjab: 2013 LawSuit(P&H) 369 in Crl.Rev.P.1275/2011 decided on

28.01.2013 and held as under:

"8. Counsel would first refer to Mander Singh and others versus Ladi 2008 (4) R.C.R. (Criminal) 388. The Court while dealing with Section 253 Cr.P.C. has observed that the petitioner when discharged in summons case, it amounts to acquittal within meaning of Section 255 Cr.PC. It is further held that the revision against such

order of discharge would not be maintainable before the Sessions Judge and that appeal would be maintainable before this Court. In this case, reliance is placed on Bal Ram Suraj versus Dev Raj Dhiman 1987 (1) R.C.R. (Criminal) 616.

9. The legal issue arising in this case and as was under consideration before the Court while deciding the case of Mander Singh (supra) has been summed up as under:-

"The only legal issue raised by learned counsel for the petitioners is that the discharge of the petitioners by the learned Magistrate amounted to acquittal and against an order of acquittal, no revision was maintainable as the only remedy available to the respondent was by way of filing leave to appeal before this Court under Section 378 Cr.P.C. He has relied upon a judgment of Hon'ble the Supreme Court in the case of Major General, A.S.Gauraya and another v. S.N.Thakur and another, 1986 Criminal Law Journal 1074 and judgments of this Court in Municipal Committee v. Shri Labhu Ram and others, 1969 Current Law Journal 619; Arjan Dass v. Market Committee, Hissar, 1980 Punjab Law Reporter 469; Bal Ram Suraj v. Dev Raj Dhiman, 1987(1) Recent Criminal Reports 616; Ashok Kumar v. State of Haryana and another, 1987(2) Recent Criminal Reports 317; State of Haryana v. Ram Singh, 1996(3) Recent Criminal Reports 134."

Reference is then made to the case of Shri Labhu Ram (supra), where it is held as under:-

"The first point raised by learned counsel for the Committee was that all the 14 cases fell

within the category of summons cases in relation to which the Code of Criminal Procedure does not envisage an order of discharge in any event and that the impugned orders were liable to be set aside on that account alone. To the first part of this contention no exception can be taken as Chapter XX of the Code, which deals with the trial of summons-cases, does not talk of an order of discharge at all. On the other hand, it is clear from the provisions thereof that the proceedings against an accused person in a summons-case can end only two ways, i.e., either in his conviction or his acquittal. The second part of the contention, however, does not commend itself to us as it is well recognized that an order of "discharge" passed in such circumstances would amount to one of acquittal and may be treated as such. The contention, therefore, does not help the Committee in any way." (emphasis supplied)"

11. Finally, reference is made to Bal Ram Suraj's case (supra), where it was opined that the order of discharge has to be read as an order of acquittal deemingly to have been passed under Section 255 Cr.P.C. and on that finding no revision was competent before the Additional Sessions Judge and such order was declared to be illegal."

19. I have heard counsel for the parties and perused the material available

on record.

20. It is not in dispute that the right of the complainant to file protest

petition and power of the court to direct further investigation under section

173(8) of Cr.P.C. is well settled and recognized by the Apex Court as

elaborately discussed in AIR 1999 SC 2332, 2009 Crl.L.J 3721 and also in

AIR 2012 SC 2326, which hold the field of the law. The issue sought to be

raised by the accused through the petition under section 482 of Cr.P.C., thus

not maintainable even prima facie and rather filing itself is abuse of the

process of the law with the motive to delay the trial and frustrate the

complainant. The judgment sought to rely by the accused in Amrutbhai's

case (AIR 2017 SC 774) is not only distinguishable on facts the same being

in the context of belated application at the final stage, but also has been

overruled by the Hon'ble Apex Court in Vinubhai Haribhal Malviya and

Ors. vs. State of Gujarat & Anr. in Crl.A.478-79/2017.

21. To strengthen his arguments, learned counsel for the respondent no.2

has relied upon the case of Vinubhai Haribhal Malviya and Ors. vs. State

of Gujarat & Anr. in Crl.A.478-79/2017 decided on 16.10.2019 and held as

under:

"51. We have already noticed that there is no specific embargo upon the power of the learned Magistrate to direct "further investigation" on presentation of a report in terms of Section 173(2) of the Code. Any other approach or interpretation would be in contradiction to the very language of Section 173(8) and the scheme of the Code for giving precedence to proper administration of

criminal justice. The settled principles of criminal jurisprudence would support such approach, particularly when in terms of Section 190 of the Code, the Magistrate is the competent authority to take cognizance of an offence. It is the Magistrate who has to decide whether on the basis of the record and documents produced, an offence is made out or not, and if made out, what course of law should be adopted in relation to committal of the case to the court of competent jurisdiction or to proceed with the trial himself. In other words, it is the judicial conscience of the Magistrate which has to be satisfied with reference to the record and the documents placed before him by the investigating agency, in coming to the appropriate conclusion in consonance with the principles of law. It will be a travesty of justice, if the court cannot be permitted to direct "further investigation" to clear its doubt and to order the investigating agency to further substantiate its charge-sheet. The satisfaction of the learned Magistrate is a condition precedent to commencement of further proceedings before the court of competent jurisdiction. Whether the Magistrate should direct "further investigation" or not is again a matter which will depend upon the facts of a given case. The learned Magistrate or the higher court of competent jurisdiction would direct "further investigation" or "reinvestigation" as the case may be, on the facts of a given case. Where the Magistrate can only direct further investigation, the courts of higher jurisdiction can direct further, reinvestigation or even investigation de novo depending on the facts of a given case. It will be the specific order of the court that would determine the nature of investigation. In this regard, we may refer to the observations made by this Court in Sivanmoorthy v. State: [(2010) 12 SCC 29: (2011) 1 SCC (Cri) 295]."

22. The issue raised by the accused/petitioner in the petitioner under

section 482 Cr.P.C. pertaining to limitation in filing the charge-sheet/report

is also no more res-integra having been finally settled by the Hon'ble

Supreme Court while interpreting section 468 of Cr.P.C. governing

limitation period, in case of Japani Sahu vs. Chandra Shekhar: AIR 2007

SC 2762 followed in Mrs.Sarah Mathew & Ors. vs. The Institute of Cardio

Vascular Diseases: AIR 2014 SC 448, based upon which the Session's

Court set aside the discharge order passed by the Trial Court.

23. The question raised by the petitioner/accused regarding the

jurisdiction of the Revisional Court/Session Court, is no more res integra,

having been settled by the Hon'ble Supreme Court in case of Jagbir and

Another vs. State of Punjab: AIR 1998 SC 3130 and thus the question

raised by the petitioner is not maintainable.

24. This Court also has held in Nishu Wadhwa vs. Sidharth Wadhwa:

2017 SCC Online Del 6444 that an order dismissing or allowing an

application u/S 156(3) Cr.P.C. is not an interlocutory order and a revision

petition against the same is maintainable.

25. The question raised by the accused regarding summoning of the

investigating officer by the trial court under section 173(8) of Cr.P.C. in

terms with session's court directions, is no more res-integra as is well-

settled by the Hon'ble Supreme Court in Sri Bhagwan Samrdha Sreepada

vs. State of Andhra Pradesh: (1999) 5 SCC 740, holding that the power of

the court to direct further investigation cannot have any inhibition and there

is nothing to suggest under section 173(8) of Cr.P.C. that the court is obliged

to hear the accused before any such direction is made. Thus the issue raised

by the accused (therein) does not fall for any further debate or discussion as

sought by the accused.

26. Conjoint reading of section 156 read with section 173(2) & (8) and

210 of Cr.P.C. clearly lead to legislative intent to the effect that when a

protest petition seeking further and proper investigation is pending at the

instance of the complainant, the propriety demands that the investigating

officer must refrain from submitting final report till the Magistrate issue

direction on the pending petition/complaint filed by the complainant.

Alternative course remained open to the IO that he may file report on the

basis of the investigation carried out reserving right to file supplementary

challan/report on the pending protest petition seeking further investigation.

27. In view of the above discussion and legal position, I find no merit in

the present petition and the same is accordingly dismissed.

Crl. M.A. 7164/2018, 7786/2018, 7787/2018 & 28577/2018

28. In view of the order passed in the present petition, these applications

have been rendered infructuous and are accordingly, disposed of.

(SURESH KUMAR KAIT) JUDGE DECEMBER 04, 2019 ab

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

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

 
 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter