Citation : 2022 Latest Caselaw 10018 Kant
Judgement Date : 30 June, 2022
1
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 30TH DAY OF JUNE, 2022
BEFORE
THE HON'BLE MR. JUSTICE M. NAGAPRASANNA
CRIMINAL PETITION No.5778/2022
BETWEEN
SMT. SHILPA
W/O HARISH BABU
AGED ABOUT 40 YEARS,
OCC: HOUSE WIFE
R/AT VINAYAKA NAGARA
9TH CROSS, SHIKARIPURA TOWN
SHIMOGA DISTRICT-577 427
... PETITIONER
[BY SRI. PRASAD B.S, ADV.]
AND
1. STATE OF KARNATAKA
BY SHIKARIPURA RURAL POLICE STATION
REP. BY SPP
HIGH COURT BUILDING
BANGALORE-560 001
2. SMT.SHRUTHI N.S.
W/O NOT KNOWN
AGED ABOUT 40 YEARS
DYSP, SHIKARIPURA TOWN
SHIVAMOGGA
KARNATAKA
... RESPONDENTS
[BY SMT. K.P.YASHODHA, HCGP FOR R1]
2
THIS CRIMINAL PETITION IS FILED UNDER SECTION
482 OF CR.P.C., PRAYING TO QUASH THE ENTIRE
PROCEEDINGS IN SPL.C.NO.766/2021 OF SHIKARIPURA
RUAL POLICE STATION ON THE FILE OF PRINCIPAL
DISTRICT AND SESSIONS JUDGE, SHIMOGA FOR THE
OFFENCE P/U/S 9B(1)(b) OF EXPLOSIVE ACT, SECTION
3(1), 44(2) OF KARNATAKA MINOR MINERAL CONCESSION
RULE AND SECTION 3 AND 4 OF EXPLOSIVE SUBSTANCE
ACT.
THIS CRIMINAL PETITION COMING ON FOR
ADMISSION THIS DAY, THE COURT MADE THE
FOLLOWING:
ORDER
The petitioner is before this Court calling in question
the proceedings in Spl.C.No.766/2021, registered for
offences punishable under Sections 9B(1)(b) of Explosive Act,
1884, Section 3(1), 44(2) of Karnataka Minor Mineral
Concession Rule, 1994 and Section 3 and 4 of Explosive
Substance Act, 1908.
2. The learned counsel appearing for the petitioner
submits that the issue in the case at hand stands covered by
the judgment rendered by the
Co-ordinate Bench of this Court on similar set of facts
interpreting the very offences that are alleged against the
petitioner. The Co-ordinate Bench of this Court in the case of
Crl.P.No.7634/2016 disposed on 14.06.2017, has held as
follows:
"The brief factual matrix that emanate from the record are that, the Police Sub-Inspector attached to Malebennur Police Station, was directed by the Deputy Superintendent of Police, Davangere Taluk, to investigate a particular case. As per the said direction, it is said that on 17.07.2015, the Deputy Superintendent of Police received a credible information that within the jurisdiction of Davanagere Rural Police Station near Aluru village, some persons are running stone quarry and they are using explosives like detonators, Ammonium Nitrate etc. for the purpose of exploding the stones without there being any authority, licence or permission from the Government. On the basis of such information, the Police Sub Inspector collected the panchwitnesses, went to the spot and found that stone quarry was running and one Shivanna @ Post Shiva Kumar (petitioner), was blasting the stones by using detonators and
other explosive substances. In the presence of panchwitnesses, it appears, he conducted panchanama and collected the materials used for explosion and came back to the Police Station and thereafter registered a case in Crime No.248/2015 under Section 9B(1)(b) of the Explosive Act, 1884, Section 3(a) of Explosive Substance Act 1908, Section 21 of MMRD Act, Sections 42 and 44 of KMMC Rules 1994 and Sections 379 and 420 of IPC and handed over the investigation to the Police Sub-
Inspector, Law and Order, Davanagere Rural Police Station.
3. The above said proceedings are questioned before the Court on two grounds, viz., (i) The offence under Section 9B(1)(b) of the Explosive Act, 1884, is a non-cognizable offence and the police officer has no jurisdiction to investigate any offence which is non- cognizable without taking permission of the Magistrate as per Section 155(2) of the Code of Criminal Procedure. (ii) Subsequently on 20.07.2015, Police Sub Inspector has made a request to the jurisdictional Magistrate to
incorporate other offences under Section 3(a) of Explosive Substance Act, 1908, Section 21 of MMRD Act and Sections 42 and 44 of KMMC Rules, 1994 and Sections 379 and 420 of the Indian Penal Code. If the police have to incorporate these offences, they should not have investigated the matter without registering the case under those provisions, which are said to be cognizable offences. On the aforesaid two grounds, the proceeding is illegal and the same is liable to be quashed.
4. There is no doubt that when a police officer receives an information with regard to a cognizable offence, then there is no need for the police officer to take any permission from the Magistrate under Section 155(2) of Code of Criminal Procedure. However, if the information is only with reference to a non-cognizable offence and police officer wants to investigate the matter, then it is mandatory under Section 155(2) of the Code that the police officer shall refer himself to the Magistrate and take permission for the purpose investigating the matter.
5. The law also mandates under Section 155 of Cr.P.C. that, the procedure should be followed by the Investigating Officer before referring the complainant to jurisdictional Magistrate for permission . It says,-
"When information is given to an officer in charge of a police station of the commission within the limits of such station of a non-cognizable offence, he shall enter or cause to be entered the substance of the information in a book to be kept by such officer in such form as the State Government may prescribe in this behalf, and refer the informant to the Magistrate."
Sub-clause (2) of Section 155 says that,- "No police officer shall investigate a non-cognizable case without the order of a Magistrate having power to try such case or commit the case for trial."
(Emphasis supplied)
Coupled with the above said provision, if Section 154 of Cr.P.C. is read, which also indicates that,-
"Information in congnizable cases,- Every information relating to the commission of a cognizable offence, if given orally to an officer in charge of a police station, shall be reduced to writing by him or under his direction, and be read over to the informant; and every such information, whether given in writing or reduced to writing as aforesaid, shall be signed by the person giving it, and the substance thereof shall be entered in a book to be kept by such officer in such form as the State Government may prescribe in this behalf."
6. On perusal of the above said two provisions, it is mandatory on the part of the police that whether it is cognizable offence or non-cognizable offence, if the information is received by the police, there shall be a record of the same by recording information in specific
registers kept in the police station and then if it is cognizable offence, the police officer can straight-a-way investigate the matter only after registering the case. If it is non-cognizable offence, the police have no jurisdiction to investigate the matter without the permission of the jurisdictional Magistrate. If the said provisions are applied to the present case on hand, the information received by the Deputy Superintendent of Police is with reference to non-cognizable offence and the Deputy Superintendent of Police neither himself could have investigated the matter without the permission of the jurisdictional Magistrate, nor directed any of his subordinate to investigate. Further, if the information received amounts to or involves cognizable offence, as noted in the letter dated 20.07.2015, that should not have been investigated by going to the spot, collecting materials and drawing-up of mahazars, which are all part of investigation. That has been done in this particular case and thereafter, the police have registered a case. Therefore, the entire procedure that has been followed by the Investigating Officer viz., the
Sub-Inspector of police of Malebennur and the subsequent proceedings by the PSI Rural police, Davangere, are hit by Sections 154 and 155 of Cr.P.C. Therefore, such proceedings are liable to be quashed.
7. Time and again, this court has passed such orders quashing the proceedings wherever the police officers have been committed mistakes in not referring the complaint or not taking permission from the jurisdictional Magistrate while investigating the matter cognizable offences. In spite of various decisions having been rendered by this court, it appears no proper steps have been taken by the police department to direct the Investigating Agencies, who are in the helm of affairs to set right the above deficiency in the investigation. Therefore, I feel it just and necessary to direct the Director General of Police to take appropriate steps in this regard to enlighten all the Investigating Agencies so that they can in future avoid such initiation of proceedings and investigate the matter without properly following the procedure as contemplated under
Sections 154 and 155 of Cr.P.C. Even after taking such steps by the Director General of Police by means of properly issuing circulars and appropriate notifications, if any police officer, in spite of such instructions/notifications/circulars, follows the same crude method of procedure, in violation of the provisions noted above, then the Competent Authorities have to take appropriate action against such erring officers so as to curb such illegal procedures being followed by the police officers.
8. The Registry is hereby directed to send a copy of this order to the Director General of Police with for compliance, a direction to intimate this court about the steps taken.
9. With the above observation, I proceed to pass the following:
ORDER The petition is allowed. Initiation of the proceedings against the petitioner- Shivanna @ Post Shiva Kumar, in Crime No.248/2015 under Section 9(B)(1)(b) of
Explosive Act, 1884, Section 3(a) of Explosive Substance Act, 1908, Section 21 of MMRD Act, Sections 42 and 44 of KMMC Rules 1994 and Sections 379 and 420 of IPC dated 17.07.2015 and all further proceedings are hereby quashed."
3. Learned HCGP would not dispute the
position in law. Therefore, for the reasons rendered in
Crl.P.No.7634/2016, the present petition also deserves
to be allowed.
4. For the aforesaid reasons, the following:
ORDER
i. Criminal Petition is allowed.
ii. Proceedings in Spl.C.No.766/2021, pending on the file of the Principal District and Sessions Judge, Shimoga, stand quashed.
Sd/-
JUDGE ssb
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!