Citation : 2021 Latest Caselaw 17083 Guj
Judgement Date : 29 October, 2021
R/SCR.A/2601/2014 JUDGMENT DATED: 29/10/2021
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/SPECIAL CRIMINAL APPLICATION NO. 2601 of 2014
FOR APPROVAL AND SIGNATURE:
HONOURABLE MS. JUSTICE GITA GOPI
================================================================
1 Whether Reporters of Local Papers may be allowed
to see the judgment ?
2 To be referred to the Reporter or not ?
3 Whether their Lordships wish to see the fair copy
of the judgment ?
4 Whether this case involves a substantial question
of law as to the interpretation of the Constitution
of India or any order made thereunder ?
================================================================
PRADIP BHUPENDRABHAI DESAI
Versus
STATE OF GUJARAT & 3 other(s)
================================================================
Appearance:
PARTY IN PERSON (5000) for the Applicant(s) No. 1
MR PRANAV TRIVEDI, ADDL. PUBLIC PROSECUTOR (2) for the
Respondent(s) No. 1
RULE SERVED (64) for the Respondent(s) No. 2,3,4
================================================================
CORAM:HONOURABLE MS. JUSTICE GITA GOPI
Date : 29/10/2021
ORAL JUDGMENT
1. By way of this application filed under Section 482 of the Code of Criminal Procedure, the applicant, original accused, has prayed to quash and set aside the complaint being C.R. No. II - 3064 of 2014 registered with Anandnagar Police Station, Ahmedabad under Section 186 of IPC and all consequential proceedings initiated in pursuance thereof.
R/SCR.A/2601/2014 JUDGMENT DATED: 29/10/2021
2. The facts in brief are as under:
On 09.04.2014, at around 1815 hrs., the petitioner herein was going to some place on his motor-cycle. Near a crossing, he stopped his motor- cycle at the traffic signal. At that time, he noticed that a Home Guard personnel, who was on duty at the cross-roads, had stopped a motor- cyclist with a pillion. They were into some arguments for allegedly breaking the traffic signal. The petitioner herein intervened and inquired with the Home Guard as to why he had used abusive language at the motor-cyclist. It is the say of the petitioner that as the Home Guard personnel had used abusive language at him, he had called the Police Control Room. The police party reached the spot and inquired into the events and ultimately, filed the impugned complaint against the petitioner.
3. Heard learned advocates on both the sides. In this case, the offence under Section 186 of Indian Penal Code has been invoked. It is a well settled law that the invocation of Section 186 of IPC is subject to the provisions of Section 195 Cr.P.C. For our purpose, clause (a) of sub- section (1) of Section 195 is relevant. It reads thus:
"195. Prosecution for contempt of lawful authority of public servants, for offences against public justice and for offences relating to documents given in evidence. -
(1) No Court shall take cognizance -
(a) (i) of any offence punishable under sections 172 to 188 (both inclusive) of the Indian Penal Code (45 of 1860), or
(ii) of any abetment of, attempt to commit, such offence, or
R/SCR.A/2601/2014 JUDGMENT DATED: 29/10/2021
(iii) of any criminal conspiracy to commit such offence,
except on the complaint in writing of the public servant concerned or of some other public servant to whom he is administratively subordinate;....."
3.1 A plain reading of the above provision shows that it bars the Court from taking cognizance of any offence punishable under Sections 172 to 188 or abetment or attempt to commit the same; unless there is a written complaint by the public servant concerned for contempt of his lawful order. The object of this provision is to provide for a particular procedure in a case of contempt of the lawful authority of public servant. The legislative intent behind such a provision is that an individual should not face criminal prosecution instituted upon insufficient grounds by a person actuated by malice. This provision has been carved out as an exception to the general rule contained under Section 190 Cr.P.C. that any person can set the law in motion by making a complaint, as it prohibits the Court from taking cognizance of certain offences unless and until a complaint has been made by some particular authority or person.
4. In the case of Daulat Ram v. State of Punjab, AIR 1962 SC 1206, the Apex Court considered the nature of the provision of Section 195 Cr.P.C. In the said case, cognizance had been taken on the police report by the Magistrate and the appellant therein had been tried and convicted, though the public servant concerned, the Tahsildar, had not filed any complaint. The Court held as under:
"4. ....The cognizance of the case was therefore wrongly assumed by the Court without the complaint in writing of the public servant, namely, the Tahsildar in this case. The trial was
R/SCR.A/2601/2014 JUDGMENT DATED: 29/10/2021
thus without jurisdiction ab initio and the conviction cannot be maintained.
5. The appeal is, therefore, allowed and the conviction of the appellant and the sentence passed on him are set aside."
5. Considering the principle rendered in Daulat Ram's case (supra), the law can be summarised to the effect that there must be a complaint by the public servant whose lawful order has not been complied with and such complaint must be in writing. The provisions of Section 195 Cr.P.C. are mandatory in nature and the non-compliance thereof would vitiate the prosecution and all other consequential orders. The Court cannot assume cognizance of the case without such complaint. In the absence of such a complaint, the trial and conviction will be void ab initio being without jurisdiction. Under the circumstances, the impugned complaint deserves to be quashed and set aside on this ground alone.
6. For the foregoing reasons, the petition is allowed. The impugned complaint being C.R. No. II - 3064 of 2014 registered with Anandnagar Police Station, Ahmedabad and all the consequential proceedings initiated in pursuance thereof are quashed and set aside. Rule is made absolute.
(GITA GOPI, J)
PRAVIN KARUNAN
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!