Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S. Rashmi Cement Limited And Another vs State Of Odisha (Vigilance) ....... ...
2025 Latest Caselaw 3947 Ori

Citation : 2025 Latest Caselaw 3947 Ori
Judgement Date : 13 February, 2025

Orissa High Court

M/S. Rashmi Cement Limited And Another vs State Of Odisha (Vigilance) ....... ... on 13 February, 2025

          THE HIGH COURT OF ORISSA AT CUTTACK

                       CRLMC No.4732 of 2023

 (In the matter of an application under Section 482 of the Code of Criminal
Procedure, 1973)



M/s. Rashmi Cement Limited and another          .......       Petitioners

                                -Versus-

State of Odisha (Vigilance)             .......            Opp. Party


      For the Petitioners : Mr. Subir Palit, Senior Advocate
                            Mr. Alok Ranjan Mohanty, Advocate
                           Mr. Santunu Ghosh, Advocate

      For the Opp. Party : Mr. Niranjan Moharana, Additional
                           Standing Counsel (Vigilance Department)


   CORAM:

    THE HONOURABLE SHRI JUSTICE SIBO SANKAR MISHRA

Date of Hearing: 03.12.2024       ::       Date of Judgment: 13.02.2025

S.S. Mishra, J. This petitioners under Section 482 of the Code of

Criminal Procedure, 1973 has been preferred seeking quashing of V.G.R.

Case No.05 of 2014 corresponding to Balasore Vigilance P.S. Case

No.09 of 2014 pending in the Court of the learned Special Judge,
 Vigilance, Keonjhar, the order of cognizance dated 08.02.2019 therein

and the consequential proceedings arising therefrom.

2.    The allegation against the petitioners in the F.I.R. is that the

petitioner No.1-Company is engaged in the business of manufacture of

sponge iron, cement and other allied steel products in West Bengal. The

petitioner No.1, Company therefore has been procuring minerals

regularly from the State of Odisha for its manufacturing activities. In this

regard, the present petitioners are required to obtain licenses from the

competent authority of the area under whose jurisdiction, the materials

are sought to be purchased, i.e. the Deputy Director of Mines, Joda

Circle, Keonjhar, Odisha ( for short ―DDM, Joda‖). On the basis of the

said licenses, the Petitioner No.1, the Company has been procuring,

storing and transporting minerals from various lessees and registered

traders within the Joda Circle.

3.    During the course of verification of the petitioners Company's

license by the State Level Enforcement Squad (SLES) during the period

18.06.2012

-17.07.2012, it was found that a license granted for

procurement and transport of iron ore for self- consumption was diverted

an export. Furthermore, it was also revealed that an excess quantity of

iron ore was procured than what was legally sanctioned. In light of the

same, a show cause notice was issued by the Deputy Director of Mines

on 29.08.2012, and the licenses dated 18.02.2012 and 29.05.2012 were

suspended till further orders. A response was filed by the petitioners

Company. They also approached this Court by filing W.P.(C) No. 17942

of 2012, which was disposed of by this Court vide order dated

26.09.2012 directing the DDM, Joda Circle to consider the reply and

dispose of the matter within two weeks. Vide office order dated

13.03.2013, the DDM, Joda disposed of the matter by a speaking order.

4. The Petitioners Company again approached this Court by filing

second Writ Petition being W.P.(C) No.6836 of 2013 seeking quashing

of the order dated 13.03.2013. Vide order dated 18.07.2013, the same

was quashed. The matter went up to the Hon'ble Supreme Court as the

State preferred a Special Leave Petition being SLP( C) No.813 of 2014,

but the same was withdrawn at the time of hearing with leave to

approach this Court. Soon thereafter, the F.I.R. dated 19.02.2014 was

registered against the present petitioners and one other co-accused (who

has since deceased) which culminated in the present VGR Case No.05 of

2014 corresponding to Balasore Vigilance P.S. Case No.09 of 2014.

Charge-sheet was filed on 15.12.2018 and the order taking cognizance of

the offences under Sections 13(2)/13(1)(d) of the P.C. Act read with

Section 21(1)/23 of MMDR Act and Sections 120-B/409/420 of I.P.C.

and issuance of summons was passed by the learned trial Court on

08.02.2019.

5. Aggrieved by the same, the present petition has been preferred. As

the facts leading to the instant petition have been laid down, this Court

shall endeavour to summarize the contentions of the parties and the

broad grounds that have been raised to seek the exercise of this Court's

plenary jurisdiction available under Section 482 of Cr.P.C.

6. Heard Mr. Subir Palit, learned Senior Counsel for the petitioners

and Mr. Niranjan Moharana, learned Additional Standing Counsel for

the Vigilance Department.

7. Mr. Palit, learned Senior Counsel for the petitioners placed

reliance on following decisions of the Hon'ble Apex Court to contend

that the impugned order of cognizance reflects total non-application of

mind by the trial Court. Reliance in this regard has been placed on a

series of decisions of the Hon'ble Supreme Court in the case of

Devendra v. State of Uttar Pradesh, reported in (2009) 7 SCC

495; Sunil Bharti Mittal v. Central Bureau of Investigation, reported in

(2015) 4 SCC 609; Bhagwant Singh v. Commissioner of Police,

reported in 1985 (2) SCC 537 and State of Punjab v. Bhag Singh,

reported in (2004) 1 SCC 547.

8. It is submitted by Mr. Palit, learned Senior Counsel for the

petitioners that while passing the order taking cognizance, the Court has

to apply its judicial mind. The order is liable to be set aside if no reason

is given therein by coming to the conclusion that prima facie case against

the accused is made out though the order need not contain detailed

reasons. The discretion must be judicially exercised. A person ought not

to be dragged into Court merely because charge-sheet has been filed. If a

prima facie case has been made out, the Magistrate ought to issue

process after recording reasons. There has to be application of mind as to

whether the allegation in the complaint when considered along with

statements recorded or enquiry conducted thereon would constitute

violation of law so as to call a person to appear before the Criminal

Court. It is not mechanical process or matter of course.

9. Per contra, Mr. Moharana, learned Additional Standing Counsel

for the Vigilance Department submitted that there is no illegality in the

order passed by the learned trial Court. It is submitted that taking

cognizance is still an intermediate stage. The charge-sheet of the

investigating agency in the present case discloses involvement of the

accused. He has relied upon the judgments of the Hon'ble Supreme

Court in the case of Hardeep Singh v. State of Punjab reported in

(2014) 3 SCC 92 and in the case of Dy. Chief Controller of Imports &

Exports v. Roshan Lal Agarwal, reported in (2003) 4 SCC 139.

10. It is contended that time and again it has been held by the Hon'ble

Apex Court that a summoning order under Section 204 of Cr.P.C.

requires no explicit reasoning to be stated because it is imperative that

the Magistrate must have taken notice of the accusations and applied his

mind to the allegations made in the police report and the materials filed

therewith.

11. Having heard the parties and perused the materials available on

record. This Court has to determine as to whether the learned trial

Court's order taking cognizance appears to be unreasoned and passed

with non-application of mind, which warrants interference by this Court.

12. In Chief Enforcement Officer vrs. Videocon International Ltd.

reported in (2008) 2 SCC 492, the expression ―cognizance‖ was

explained by this Court as ―it merely means ‗become aware of' and

when used with reference to a Court or a Judge, it connotes ‗to take

notice judicially'. It indicates the point when a Court or a Magistrate

takes judicial notice of an offence with a view to initiating proceedings

in respect of such offence said to have been committed by someone.‖ It

is entirely a different thing from initiation of proceedings; rather it is the

condition precedent to the initiation of proceedings by the Magistrate or

the Judge. Cognizance is taken of offences and not of persons. Under

Section 190 of the Code, it is the application of judicial mind to the

averments in the complaint that constitutes cognizance. At this stage, the

Magistrate has to be satisfied whether there is sufficient ground for

proceeding and not whether there is sufficient ground for conviction.

Whether the evidence is adequate for supporting the conviction can be

determined only at the trial and not at the stage of enquiry or cognizance.

If there is sufficient ground for proceeding then the Magistrate is

empowered for issuance of process under Section 204 of the Code.

13. A ―summons‖ furthermore, is a process issued by a court calling

upon a person to appear before a Magistrate. It is used for the purpose of

notifying an individual of his legal obligation to appear before the

Magistrate as a response to violation of law. A person who is summoned

is legally bound to appear before the court on the given date and time.

Willful disobedience of a summons order is liable to be punished under

Section 174 of I.P.C apart from being a ground for contempt of court.

14. In this context, it is relevant to extract Sections 190 and 204 of the

Code of Criminal Procedure, 1973 (hereinafter referred to as ―the Code‖)

which read as under:-

"190. Cognizance of offences by Magistrates.--(1) Subject to the provisions of this Chapter, any Magistrate of the First Class, and any Magistrate of the Second Class specially empowered in this behalf under sub- section (2), may take cognizance of any offence--

(a) upon receiving a complaint of facts which constitute such offence;

(b) upon a police report of such facts;

(c) upon information received from any person other than a police officer, or upon his own knowledge, that such offence has been committed. (2) The Chief Judicial Magistrate may empower any Magistrate of the Second Class to take cognizance under sub-section (1) of such offences as are within his competence to inquire into or try.

*** *** *** ***

204. Issue of process.--(1) If in the opinion of a Magistrate taking cognizance of an offence there is sufficient ground for proceeding, and the case appears to be--

(a) a summons case, he shall issue his summons for the attendance of the accused, or

(b) a warrant case, he may issue a warrant, or, if he thinks fit, a summons, for causing the accused to be brought or to appear at a certain time before such Magistrate or (if he has no jurisdiction himself) some other Magistrate having jurisdiction.

(2) No summons or warrant shall be issued against the accused under sub-section (1) until a list of the prosecution witnesses has been filed.

(3) In a proceeding instituted upon a complaint made in writing, every summons or warrant issued under sub- section (1) shall be accompanied by a copy of such complaint.

(4) When by any law for the time being in force any process fees or other fees are payable, no process shall be issued until the fees are paid and, if such fees are not paid within a reasonable time, the Magistrate may dismiss the complaint.

(5) Nothing in this section shall be deemed to affect the provisions of Section 87."

15. Section 204 of the Code does not mandate the Magistrate to

explicitly state the reasons for issuance of summons. It clearly states that

if in the opinion of a Magistrate taking cognizance of an offence, there is

sufficient ground for proceeding, then the summons may be issued. This

section mandates the Magistrate to form an opinion as to whether there

exists a sufficient ground for summons to be issued but it is nowhere

mentioned in the section that the explicit narration of the same is

mandatory, meaning thereby that it is not a prerequisite for deciding the

validity of the summons issued.

16. In Kanti Bhadra Shah v. State of West Bengal reported in (2000)

1 SCC 722, the following passage held by the Hon'ble Supreme Court

will be apposite in this context:-

"12. If there is no legal requirement that the trial court should write an order showing the reasons for framing a charge, why should the already burdened trial courts be further burdened with such an extra work. The time has reached to adopt all possible measures to expedite the court procedures and to chalk out measures to avert all roadblocks causing avoidable delays. If a Magistrate is to write detailed orders at different

stages merely because the counsel would address arguments at all stages, the snail-paced progress of proceedings in trial courts would further be slowed down. We are coming across interlocutory orders of Magistrates and Sessions Judges running into several pages. We can appreciate if such a detailed order has been passed for culminating the proceedings before them. But it is quite unnecessary to write detailed orders at other stages, such as issuing process, remanding the accused to custody, framing of charges, passing over to next stages in the trial."

17. In Nagawwa v. Veeranna Shivalingappa Konjalgi and Ors.

reported in (1976) 3 SCC 736, the Hon'ble Apex Court held that it is not

the province of the Magistrate to enter into a detailed discussion on the

merits or demerits of the case. It was further held that in deciding

whether a process should be issued, the Magistrate can take into

consideration the probabilities appearing on the face of the complaint or

in the evidence led by the complainant in support of the allegations. The

Magistrate has been given an undoubted discretion in the matter and the

discretion has to be judicially exercised by him. It was further held that:

"5. ... Once the Magistrate has exercised his discretion it is not for the High Court, or even this Court, to substitute its own discretion for that of the Magistrate or to examine the case on merits with a view to find out whether or not the allegations in. the

complaint, if proved, would ultimately end in conviction of the accused..."

18. Furthermore, in Dy. Chief Controller of Imports & Exports

v. Roshanlal Agarwal reported in (2003) 4 SCC 139, the Hon'ble

Supreme Court, in paragraph-9, has held as under: -

"9. In determining 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 conviction. Whether the evidence is adequate for supporting the conviction, can be determined only at the trial and not at the stage of inquiry. At the stage of issuing the process to the accused, the Magistrate is not required to record reasons. This question was considered recently in U.P. Pollution Control Board v. Mohan Meakins Ltd. [(2000) 3 SCC 745] and after noticing the law laid down in Kanti Bhadra Shah v. State of W.B. [(2000) 1 SCC 722: 2000 SCC (Cri) 303] it was held as follows: (U.P. Pollution case [(2000) 3 SCC 745], SCC p. 749, para 6)

„6. The legislature has stressed the need to record reasons in certain situations such as dismissal of a complaint without issuing process. There is no such legal requirement imposed on a Magistrate for passing detailed order while issuing summons. The process issued to accused cannot be quashed merely on the ground that the Magistrate had not passed a speaking order."

19. In U.P. Pollution Control Board v. Bhupendra Kumar Modi

reported in (2009) 2 SCC 147, the Hon'ble Supreme Court, held as

under:

"It is settled legal position that at the stage of issuing process, the Magistrate is mainly concerned with the allegations made in the complaint or the evidence led in support of the same and he is only to be prima facie satisfied whether there are sufficient grounds for proceeding against the accused."

20. This being the settled legal position, the order passed by the

Magistrate could not be faulted with only on the ground that the

summoning order was not a reasoned one.

21. It is, therefore, very well settled that at the stage of issuing

process, the Magistrate is mainly concerned with the allegations made in

the complaint or the evidence led in support of the same and the

Magistrate is only to be satisfied that there are sufficient grounds for

proceeding against the accused. It is fairly well settled that when issuing

summons, the Magistrate need not explicitly state the reasons for his

satisfaction that there are sufficient grounds for proceeding against the

accused. Reliance in this regard can be placed on the Hon'ble Supreme

Court's judgment in the case of Bhushan Kumar v. State (NCT of

Delhi) reported in (2012) 5 SCC 424, wherein it was held as under :

"11. In Chief Enforcement Officer v. Videocon International Ltd. [Chief Enforcement Officer v. Videocon International Ltd., (2008) 2 SCC 492 : (2008) 1 SCC (Cri) 471] (SCC p. 499, para 19) the expression "cognizance"

was explained by this Court as "it merely means „become aware of‟ and when used with reference to a court or a Judge, it connotes „to take notice of judicially‟. It indicates the point when a court or a Magistrate takes judicial notice of an offence with a view to initiating proceedings in respect of such offence said to have been committed by someone. It is entirely a different thing from initiation of proceedings; rather it is the condition precedent to the initiation of proceedings by the Magistrate or the Judge. Cognizance is taken of cases and not of persons.

Under Section 190 of the Code, it is the application of judicial mind to the averments in the complaint that constitutes cognizance. At this stage, the Magistrate has to be satisfied whether there is sufficient ground for proceeding and not whether there is sufficient ground for conviction. Whether the evidence is adequate for supporting the conviction can be determined only at the trial and not at the stage of enquiry. If there is sufficient ground for proceeding then the Magistrate is empowered for issuance of process under Section 204 of the Code.

12. A summon is a process issued by a Court calling upon a person to appear before a Magistrate. It is used for the purpose of notifying an individual of his legal obligation to appear before the Magistrate as a response to violation of law. In other words, the summons will announce to the person to whom it is directed that a legal proceeding has been started against that person and the date and time on which the person must appear in Court. A person who is summoned is legally bound to appear before the Court on

the given date and time. Willful disobedience is liable to be punished under Section 174 IPC. It is a ground for contempt of court.

13. Section 204 of the Code does not mandate the Magistrate to explicitly state the reasons for issuance of summons. It clearly states that if in the opinion of a Magistrate taking cognizance of an offence, there is sufficient ground for proceeding, then the summons may be issued. This section mandates the Magistrate to form an opinion as to whether there exists a sufficient ground for summons to be issued but it is nowhere mentioned in the section that the explicit narration of the same is mandatory, meaning thereby that it is not a pre-requisite for deciding the validity of the summons issued."

22. The above observations are in the context of taking cognizance of

a complaint. As per definition under Section 2(d) of Cr.P.C., the

complaint does not include a police report.

23. Mr. Palit, learned Senior Counsel for the petitioners-accused relied

upon various judgments to contend that while taking cognizance, the

Court has to record the reasons that prima facie case is made out and that

there are sufficient grounds for proceeding against the accused for that

offence. It was contended that while taking cognizance, the Court has to

record reasons that prima facie case is made out and that there are

sufficient grounds for proceeding against the accused for that offence.

However, what needs to be understood is that as per the definition under

Section 2(d) Cr.P.C., ―complaint‖ does not include a police report. In

fact, it was also observed in Mehmood Ul Rehman v. Khazir

Mohammad Tunda reported in (2015) 12 SCC 420 that ―under Section

190(1)(b) Cr.P.C., the Magistrate has the advantage of a police report;

but under Section 190(1)(a) Cr.P.C., he has only a complaint before him.

Hence, the Code specifies that ―a complaint of facts which constitutes an

offence‖. Section 190(1)(a) Cr.P.C. provides for cognizance of

complaint. Section 190(1)(b) Cr.P.C. deals with taking cognizance of

any offence on the basis of police report under Section 173(2) Cr.P.C.

―Complaint‖ is defined in Section 2(d) CrPC which reads as under:

"2. Definitions.--(a)-

(c) **** **** ****

(d) "complaint" means any allegation made orally or in writing to a Magistrate, with a view to his taking action under this Code, that some person, whether known or unknown, has committed an offence, but does not include a police report."

24. The procedure for taking cognizance upon complaint has been

provided under Chapter-XV, complaints to Magistrates under Sections

200 to 203 of Cr.P.C. A complaint filed before the Magistrate may be

dismissed under Section 203 Cr.P.C., if the Magistrate is of the opinion

that there is no sufficient ground for proceeding and in every such case,

he shall briefly record his reasons for so doing. If a complaint is not

dismissed under Section 203 Cr.P.C., the Magistrate issues process under

Section 204 of Cr.P.C. Section 204 of Cr.P.C. is in a separate chapter

i.e. Chapter XVI - Commencement of Proceedings before Magistrates. A

combined reading of Sections 203 and 204 of Cr.P.C. shows that for

dismissal of a complaint, reasons should be recorded. The procedure for

trial of warrant cases is provided in Chapter XIX -- Trial of Warrant

Cases by the Magistrates. Chapter XIX deals with two types of cases

(A) Cases instituted on a police report and (B) Cases instituted otherwise

than on police report. In the present case, cognizance has been taken on

the basis of police report.

25. In Paragraph-21 of Mehmood Ul Rehman (supra), the Hon'ble

Supreme Court has made a fine distinction between taking cognizance

based upon charge-sheet filed by the police under Section 190(1)(b) of

Cr.P.C. and a private complaint under Section 190(1)(a) of Cr.P.C. and

held thus:

"21. Under Section 190(1)(b) of CrPC, the Magistrate has the advantage of a police report and under Section 190(1)(c) of CrPC, he has the information or knowledge of commission of an offence. But under Section 190(1)(a) of CrPC, he has only a complaint before him. The Code hence specifies that ... "a complaint of facts which constitute such offence". Therefore, if the complaint, on the face of it, does not disclose the commission of any offence, the Magistrate shall not take cognizance under Section 190(1)(a) of CrPC. The complaint is simply to be rejected.."

26. In summoning the accused, it is not necessary for the Magistrate to

examine the merits and demerits of the case and whether the materials

collected is adequate for supporting the conviction. The court is not

required to evaluate the evidence and its merits. The standard to be

adopted for summoning the accused under Section 204 of Cr.P.C. is not

the same as at the time of framing the charge. For issuance of summons

under Section 204 of Cr.P.C., the expression used is "there is sufficient

ground for proceeding..."; whereas for framing the charges, the

expression used in Sections 240 and 246 of I.P.C. is ―there is ground for

presuming that the accused has committed an offence...". At the stage of

taking cognizance of the offence based upon a police report and for

issuance of summons under Section 204 of Cr.P.C., detailed enquiry

regarding the merits and demerits of the case is not required. The fact

that after investigation of the case, the police have filed charge-sheet

along with the materials thereon may be considered as sufficient ground

for proceeding for issuance of summons under Section 204 of Cr.P.C.

27. Insofar as taking cognizance based on the police report is

concerned, the Magistrate has the advantage of the charge-sheet,

statement of witnesses and other evidence collected by the police during

the investigation. The Investigating Officer/SHO collects the necessary

evidence during the investigation and thereafter files charge-sheet under

Section 173 of Cr.P.C. In appropriate cases, opinion of the Public

Prosecutor is also obtained before filing the charge-sheet. The Court thus

has the advantage of the police report along with the materials placed

before it by the police. Under Section 190(1)(b) ofs Cr.P.C, where the

Magistrate has taken cognizance of an offence upon a police report and

the Magistrate is satisfied that there is sufficient ground for proceeding,

the Magistrate directs issuance of process. In case of taking cognizance

of an offence based upon the police report, the Magistrate is not required

to record any reasons for issuing the process, rather, the Magistrate is

only required to pass an order issuing summons to the accused. Such an

order of issuing summons to the accused is subject to satisfaction of the

Magistrate that there is sufficient ground for proceeding against the

accused on the consideration of the police report and other documents

and satisfying himself. This being a case based upon the police report,

the Magistrate is not required to record any reason at the stage of issuing

the summons to the accused,

28. In the present case, therefore, upon perusal of order of cognizance

dated 08.02.2019 in V.G.R. Case No.5 of 2014 corresponding to

Balasore Vigilance P.S. Case No. 9 of 2014 pending before the Court of

the learned Special Judge, Vigilance, Keonjhar, it is amply clear that the

learned Magistrate has perused the F.I.R., charge-sheet, statement of

witnesses and order of sanction against the co-accused of the present

petitioners, apart from other documents produced by the Investigating

Officer to arrive at the conclusion that a prima facie case is made out and

therefore, cognizance has been taken and summons were issued. This

Court finds no infirmity or illegality with the same in light of the

discussion made above.

29. Inherent jurisdiction under Section 482 of Cr.P.C though wide has

to be exercised sparingly, carefully and with caution and only when such

exercise is justified by the tests specifically laid down in the section

itself. It is to be exercised ex debito justitiae - to do real and substantial

justice for the administration of which alone courts exist. Authority of

the court exists for advancement of justice and prevent abuse of process

of law. In R.P. Kapur v. State of Punjab, reported in AIR 1960 SC 866,

the Hon'ble Supreme Court summarized some categories of cases where

inherent power can and should be exercised to quash the proceedings:-

(i) where it manifestly appears that there is a legal bar against

the institution or continuance e.g. want of sanction;

(ii) where the allegations in the First Information Report or

complaint taken at their face value and accepted in their

entirety do not constitute the offence alleged;

(iii) where the allegations constitute an offence, but there is no

legal evidence adduced or the evidence adduced clearly or

manifestly fails to prove the charge.

30. It is eminently clear that when exercising jurisdiction under

Section 482 of the Code, the High Court would not ordinarily embark

upon an enquiry whether the evidence in question is reliable or not or

whether on a reasonable appreciation of its accusation would not be

sustained. That is the function of the trial Judge. Due process of law

can't be curtailed in between, at the same time, lest it would be an

instrument in the hands of a private complainant to unleash vendetta to

harass any person needlessly or it would allow an accused to short-

circuit the prosecution intermittently by invoking the inherent

jurisdiction.

31. The scope of exercise of power under Section 482 of the Code and

the categories of cases where the High Court may exercise its power

under it relating to cognizable offences to prevent abuse of process of

any court or otherwise to secure the ends of justice were set out in some

detail by the Apex Court in State of Haryana v. Bhajan Lal, reported in

1992 Supp (1) SCC 335. A note of caution was, however, added that the

power should be exercised sparingly and that too in the rarest of the rare

cases. The illustrative categories indicated by the Hon'ble Supreme

Court are as follows:

"(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 offence 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 disclose a cognizable offence, justifying an investigation by police 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 FIR do not constitute a cognizable offence but constitute only a non-cognizable offence, no investigation is permitted by a police officer without an order of a Magistrate as contemplated under Section 155(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 continuance of the proceedings and/or where there is a specific

provision in the Code or the concerned Act, providing efficacious 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 instituted with an ulterior motive for wreaking vengeance on the accused and with a view to spite him due to private and personal grudge."

32. As discussed above, the powers of the High Court under Section

482 of the Code are very wide. If the power is very plenitude, great

caution, is required to be exercised. Court must be careful to see that its

decision in exercise of this power is based on sound principles. The

inherent power should not be exercised to stifle a legitimate prosecution.

The High Court being the highest Court of a State should normally

refrain from giving a prima facie decision in a case where the entire facts

are incomplete and hazy, which needs to be established by the

prosecution in due course of trial. Of course, no hard-and-fast rule can be

laid down in regard to cases in which the High Court will exercise its

extraordinary jurisdiction of quashing the proceedings at any stage. But

it shall suffice to say here that it would not be proper for this Court to

analyse the case of the complainant at this stage, rather it would be

erroneous to assess the material and conclude that the

complaint/prosecution cannot be proceeded with. At this stage, it is not

necessary that there should be meticulous analysis of the case before the

trial to find out whether the case would end in conviction or acquittal.

On consideration of the allegations in the light of the material form part

of the charge sheet if the ingredients of the offence or offences are

disclosed and there is no material to show that the complaint is

motivated by mala fide design, frivolous or vexatious, in that event there

would be no justification for interference by the High Court. In this

regard this Court relies upon the Hon'ble Supreme Court's judgments in

Dhanalakshmi v. R. Prasanna Kumar, reported in 1990 Supp SCC

686, State of Bihar v. P.P. Sharma, reported in 1992 Supp (1) SCC

222, Rupan Deol Bajaj v. Kanwar Pal Singh Gill reported in (1995) 6

SCC 194, State of Kerala v. O.C. Kuttan, reported in (1999) 2 SCC

651, State of U.P. v. O.P. Sharma, reported in (1996) 7 SCC

705, Rashmi Kumar v. Mahesh Kumar Bhada, reported in (1997) 2

SCC 397, Satvinder Kaur v. State (Govt. of NCT of Delhi, reported in

(1999) 8 SCC 728 and Rajesh Bajaj v. State NCT of Delhi reported in

(1999) 3 SCC 259.

33. Mr. Palit, learned Senior Counsel also sought to rely on the

Deputy Director of Mines's statement under Section 161 of Cr.P.C. to

highlight that the explanation of irregularities being mere ‗clerical

issues' has been accepted by the Competent Authority before and

therefore cannot be re-agitated at this point. Learned Senior Counsel

further submitted that the export was done on a valid license, may be the

license was not possessed by Company A but by Company B. Therefore,

in the absence of any loss to the State Exchequer, no mens rea could be

found from the transaction. It is seen from the record that when M/s

Rashmi Cement had obtained a license for procurement for self-

consumption vide letter No.15463, it did not possess a valid export

license. The dispatched quantity of 3955.00 MT of iron fines during June

2009 and 3661.790 MT during August 2009 to Gangavaram Port was

shown in the monthly return against the license No. 15463 which

purportedly belonged to M/s Rashmi Metaliks, their sister concern. As

such, there appears to be a prima facie flouting of license conditions.

34. This Court at this stage is consciously refraining from dealing with

the contention raised by Mr. Palit, learned Senior Counsel in detail,

which may prejudice the case of the petitioners before the learned trial

Court, however, suffice it to say that prima facie case is established to

sustain the cognizance order. In any case, the present petitioners are free

to raise all their contentions before the learned trial Court in due course

and thrash out the factual issues arising herein. However, at this stage,

where summons have been issued and cognizance has just been taken, it

is not the appropriate stage for this Court to exercise its extraordinary

powers.

35. In view of the discussion made in the preceding paragraphs and

keeping the settled principles of law in mind, this Court finds no

infirmity, illegality or impropriety in the impugned order of the learned

Magistrate, which would justify interference in the present Petition at

this stage. Hence, I am not inclined to entertain this petition.

36. Accordingly, the CRLMC is dismissed. However, dismissal of the

present petition shall not preclude the petitioners to resort to any other

remedy available under law including filing of discharge petition before

the court below. If any such application is moved by the petitioners, the

same shall be considered by the learned Court below on its own merit

without being influenced by the observation made by this Court in this

judgment.

(S.S. Mishra) Judge

The High Court of Orissa, Cuttack Dated the 13th February, 2025/ Swarna

Location: High Court of Orissa

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter