Citation : 2021 Latest Caselaw 22691 Mad
Judgement Date : 19 November, 2021
CRL.O.P.(MD).No.14421 of 2021
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
DATED : 19.11.2021
CORAM:
THE HON'BLE MR.JUSTICE M.NIRMAL KUMAR
CRL.O.P.(MD)No.14421 of 2021
and
Crl.M.P.(MD).No.7584 of 2021
Abdul Wahab ... Petitioner
Versus
1.State Rep.by
The Inspector of Police,
Tirunelveli Junction Police Station,
Tirunelveli City, Tirunelveli,
(Crime No.396 of 2017)
2.Udhayasuriyan
The Inspector of Police,
Tirunelveli Junction Police Station,
Tirunelveli. ... Respondents
PRAYER: Criminal Original Petition has been filed under Section 482
of the Code of Criminal Procedure, to call for the records pertaining to
the impugned FIR in Crime No.396 of 2017 on the file of the Tirunelveli
Junction Police Station, Tirunelveli City, Tirunelveli District and quash
the same against the petitioner.
For Petitioner : Mr.S.Ramsundarvijayraj
For Respondents : Mr.Hasan Mohamed Jinnah
State Public Prosecutor
Assisted by Mr.A.Damodaran
Additional Public Prosecutor
1/12
https://www.mhc.tn.gov.in/judis
CRL.O.P.(MD).No.14421 of 2021
ORDER
This Criminal Original Petition has been filed to quash the
proceedings in Crime No.396 of 2017 on the file of the first respondent
police for the offences under Sections 143 and 188 of I.P.C. as against
the petitioner.
2. The case of the prosecution is that on 14.06.2017, around
12.55 p.m., the petitioner District Secretary along with 59 men without
getting prior permission from the concerned authority, unlawfully
gathered and conducted a protest against the arrest of the Then acting
Secretary of DMK Party M.K.Stalin, in order to curtail the same as a
precaution measure an arrest has been made against the people and a case
was registered against the petitioner in Crime No.396 of 2017 for the
alleged offence under Section 143 and 188 IPC.
3. The learned counsel appearing for the petitioner submitted that
the Hon'ble Supreme Court of India has held that the right to freely
assemble and also right to freely express once view or constitutionally
protected rights under Part III and their enjoyment can be only in
https://www.mhc.tn.gov.in/judis CRL.O.P.(MD).No.14421 of 2021
proportional manner through a fair and non-arbitrary procedure provided
in Article 19 of Constitution of India. He further submitted that it is the
duty of the Government to protect the rights of freedom of speech and
assemble that is so essential to a democracy. According to Section 195(1)
(a) of Cr.P.C., no Court can take cognizance of an offence under Section
188 of IPC, unless the public servant has written order from the authority.
Further he submitted that the petitioners or any other members had never
involved in any unlawful assembly and there is no evidence that the
petitioners or others restrained anybody. However, the officials of the
respondent police had beaten the petitioners and others. When there was
lot of members involved in the protest, the respondent police had
registered this case, under Section 143 and 188 of IPC as against the
petitioner and others. Therefore, he sought for quashing the proceeding.
4. Per contra, the learned Additional Public Prosecutor
submitted that the petitioner along with others staged protest and there
are specific allegations as against the petitioner to proceed with the trial.
Further, he would submit that Section 188 of IPC is a cognizable offence
and therefore it is the duty of the police to register a case. Though there is
https://www.mhc.tn.gov.in/judis CRL.O.P.(MD).No.14421 of 2021
a bar under Section 195(a)(i) of Cr.P.C. to take cognizance for the
offence under Section 188 of IPC, it does not mean that the police cannot
register FIR and investigate the case. Therefore, he vehemently opposed
the quash petition and prayed for dismissal of the same.
5. Heard the learned counsel for the petitioner and the
learned Additional Public Prosecutor appearing for the respondents.
6. On perusal of the charge, it is seen that the petitioner
along with others without getting prior permission from the concerned
authority, unalwfully gathered and conducted a protest against the arrest
of the Then acting Secretary of DMK Party M.K.Stalin and caused
disturbance to the public. Therefore, the respondent police levelled the
charges under Sections 143 and 188 of I.P.C. as against the petitioner and
other 59 men. Except the official witnesses, no one has spoken about the
occurrence and no one was examined to substantiate the charges against
the petitioner. It is also seen from the charge itself that the charges are
very simple in nature and trivial. Section 188 reads as follows:
“188.Disobedience to order duly
https://www.mhc.tn.gov.in/judis CRL.O.P.(MD).No.14421 of 2021
promulgated by public servant — Whoever, knowing that, by an order promulgated by a public servant lawfully empowered to promulgate such order, he is directed to abstain from a certain act, or to take certain order with certain property in his possession or under his management, disobeys such direction, shall, if such disobedience causes to tender to cause obstruction, annoyance or injury, or risk of obstruction, annoyance or injury, to any person lawfully employed, be punished with simple imprisonment for a term which may extend to one month or with fine which may extend to two hundred rupees, or with both; and if such disobedience causes or trends to cause danger to human life, health or safety, or causes or tends to cause a riot or affray, shall be punished with imprisonment of either description for a term which may extend to six months, or with fine which may extend to one thousand rupees, or with both.
7. The only question for consideration is that whether the
registration of case under Sections 143 & 188 IPC, registered by the
respondent is permissible under law or not? In this regard it is relevant to
https://www.mhc.tn.gov.in/judis CRL.O.P.(MD).No.14421 of 2021
extract Section 195(1)(a) of the Criminal Procedure Code, 1973 :-
“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 Courts hall 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
(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;...”
Therefore, it is very clear that for taking cognizance of the
offences under Section 188 of IPC, the public servant should lodge a
complaint in writing and other than that no Court has power to take
cognizance.
8. The learned counsel for the petitioner relied upon a
https://www.mhc.tn.gov.in/judis CRL.O.P.(MD).No.14421 of 2021
judgement in Mahaboob Basha Vs. Sambanda Reddiar and others
reported in 1994(1) Crimes, Page 477. He also relied upon a judgment in
a batch of quash petitions, reported in 2018-2-L.W. (Crl.) 606 in
Crl.O.P. (MD)No. 1356 of 2018, dated 20.09.2018 in the case of
Jeevanandham and others Vs. State rep. by the Inspector of Police,
Karur District, and this Court held in Paragraph-25, as follows :-
"25.In view of the discussions, the following guidelines are issued insofar as an offence under Section 188 of IPC, is concerned:
a) A Police Officer cannot register an FIR for any of the offences falling under Section 172 to 188 of IPC.
b) A Police Officer by virtue of the powers conferred under Section 41 of Cr.P.C will have the authority to take action under Section 41 of Cr.P.C., when a cognizable offence under Section 188 IPC is committed in his presence or where such action is required, to prevent such person from committing an offence under Section 188 of IPC.
c) The role of the Police Officer will be confined only to the preventive action as stipulated under Section 41 of Cr.P.C and
https://www.mhc.tn.gov.in/judis CRL.O.P.(MD).No.14421 of 2021
immediately thereafter, he has to inform about the same to the public servant concerned/authorised, to enable such public servant to give a complaint in writing before the jurisdictional Magistrate, who shall take cognizance of such complaint on being prima facie satisfied with the requirements of Section 188 of IPC.
d) In order to attract the provisions of Section 188 of IPC, the written complaint of the public servant concerned should reflect the following ingredients namely;
i) that there must be an order promulgated by the public servant;
ii) that such public servant is lawfully empowered to promulgate it;
iii) that the person with knowledge of such order and being directed by such order to abstain from doing certain act or to take certain order with certain property in his possession and under his management, has disobeyed;
and
iv)that such disobedience causes or tends to cause;
(a) obstruction,annoyance or risk of it to any person lawfully employed; or
https://www.mhc.tn.gov.in/judis CRL.O.P.(MD).No.14421 of 2021
(b) danger to human life, health or safety;
or (c) a riot or affray.
e) The promulgation issued under Section 30(2) of the Police Act, 1861, must satisfy the test of reasonableness and can only be in the nature of a regulatory power and not a blanket power to trifle any democratic dissent of the citizens by the Police.
f) The promulgation through which, the order is made known must be by something done openly and in public and private information will not be a promulgation. The order must be notified or published by beat of drum or in a Gazette or published in a newspaper with a wide circulation.
g) No Judicial Magistrate should take cognizance of a Final Report when it reflects an offence under Section 172 to 188 of IPC. An FIR or a Final Report will not become void ab initio insofar as offences other than Section 172 to 188 of IPC and a Final Report can be taken cognizance by the Magistrate insofar as offences not covered under Section 195(1)(a)(i) of Cr.P.C.
h) The Director General of Police, Chennai and Inspector General of the various Zones are directed to immediately formulate a process by
https://www.mhc.tn.gov.in/judis CRL.O.P.(MD).No.14421 of 2021
specifically empowering public servants dealing with for an offence under Section 188 of IPC to ensure that there is no delay in filing a written complaint by the public servants concerned under Section 195(1)(a)(i) of Cr.P.C.
9. In the case on hand, the First Information Report has been
registered by the respondent police for the offences under Sections 143
and 188 IPC. He is not a competent person to register FIR for the
offences under Section 188 of IPC. As such, the First Information Report
or final report is liable to be quashed for the offences under Section 188
of IPC. Further, the complaint does not even state as to how the protest
formed by the petitioner and others is an unlawful protest and does not
satisfy the requirements of Section 143 of IPC. Therefore, the FIR cannot
be sustained and it is liable to be quashed.
10. Accordingly, the proceedings in Crime No.396 of 2017
on the file of the Tirunelveli Junction Police Station, Tirunelveli City,
Tirunelveli District, is quashed and the Criminal Original Petition is
allowed. Consequently, connected Miscellaneous Petition is closed.
https://www.mhc.tn.gov.in/judis
CRL.O.P.(MD).No.14421 of 2021
Index: Yes/No
Internet: Yes/No 11.11.2021
sms
To
1.State Rep.by
The Inspector of Police,
Tirunelveli Junction Police Station, Tirunelveli City, Tirunelveli, (Crime No.396 of 2017)
2.Udhayasuriyan The Inspector of Police, Tirunelveli Junction Police Station, Tirunelveli.
3.The Public Prosecutor, High Court, Madras.
https://www.mhc.tn.gov.in/judis CRL.O.P.(MD).No.14421 of 2021
M.NIRMAL KUMAR, J.
sms
CRL.O.P.(MD)No.14421 of 2021 and Crl.M.P.(MD).No.7584 of 2021
11.11.2021
https://www.mhc.tn.gov.in/judis
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!