Hareram Satpathy Vs. Tikaram Agar W Ala & Ors [1978] INSC 144 (24 August 1978)
SINGH, JASWANT SINGH, JASWANT KAILASAM, P.S.
CITATION: 1978 AIR 1568 1979 SCR (1) 349 1978 SCC (4) 58
ACT:
Cognizance of offences by Magistrate under section 190 of the Criminal procedure Code. 1973- Once cognizance has been taken by the Magistrate , the taken cognizance of an offence and not offenders .
Revisional jurisdiction of the High Court power of revision under section 401 of criminal procedure code, 1973 is very limited in going into the matter where the Magistrate, has after satisfying himself prima facie existence of sufficient material for proceeding against an accused , issued process.
HEADNOTE:
One Parsuram Satpathy. brother of the appellant sought the help and protection of the officer-in-charge of the Ballangir police station on 27-11-1974, alleging conspiracy to murder him. On 29-11-1974 the appellant lodge First Information Report in the same police station, that the named persons and some others coming a jeep killed his brother Parsuram by dashing of jeep against the cycle on which he was going The Police took up investigation of the case, submitted charge sheets against six persons, only for the offence of intentionally causing the death of Parsuram on 29-11-1974, and have a final report saying that from the investigation carried on by it no offence appeared to have been made out against the respondents. The Sub-Divisional Magistrate Balangir, on a further complaint by the appellant, finding a prima facie case under Section 302 I.P.C. against the present respondents directed issue of non-bailable a warrants against them. In revision. the High Court, set aside the orders of the Magistrate.
Allowing the appeal by special leave the Court
HELD: 1. Under Section 190 of the Criminal Procedure Code , the Magistrate takes cognizance of an offence made it in the Police report or in the complaint and there is nothing like taking cognizance of the offenders at that stage. As to who actually the offenders involved in the case might halve been has to be decided by the Magistrate, after taking cognizance of the offence.
[353 A-B] Raghubans Dubey v. State of Bihar, [1967] 2 SCR 423 Smt. Nagawwa v. Veetamma Shivalingappa Konjalai and ors., [1976] Supp. S.C.R. 123 and Chandra Deo Singh v. Prokar Chandra Bose, [1964] 1 SCR 639, 648 reiterated.
2. Once the Magistrate has. after satisfying himself prima facie that there is sufficient material for proceeding against the accused issued process against him. the High Court cannot go into the matter in exercise of its revisional jurisdiction which is very limited. [353 C-D] Smt. Nagawwa v. Veeranna Shivalingappa Konialai and ors., [1976] Supp. S.C.R. 123; applied 350 Observation:
Under Section 227 of the Criminal Procedure Code it is open to the Court of Session on committal of the case to discharge the accused if upon consideration of the record of the case and documents submitted there with and after hearing the submissions of the parties it considers that there is no sufficient ground for proceeding against the accused . [354-C-D] Sanjay Gandhi v. Union of India [1778] 2 S.C.R. 861 referred to.
CRIMINAL APPELLATE JURISDICTION : Criminal Appeal No. 551 or 1976 Appeal by Special Leave from the judgment and Order dated 25-8-76 of the Orissa High Court in Criminal Revision No. 344 and 365 of 1975 H.B.Datar and C. S. S. Rao for Appellant No. 1 V. M. Tarkunde and R. K. Mehta for Appellant No.2.
Govind Dass , Sudarshan Bagga and (Mrs..) S Bagga for Respondents Nos 1-3 The Judgment of the Court was delivered by JASWANT SINGH J. This appeal by Special Leave high is direct against the. Judgment and order dated August '5, 1976 of the High Court of Orissa in Criminal Revisions No. 344 and 365 of 1975 setting aside the order date November 20,1975 of the Sub-Divisional Magistrate, Balangir.
directing, issue of press against respondents 1 to arises in the following, circumstances:
On November 27, 197.1 Parsuram Satpathy, brother of Hareram Satpathy, the appellant herein, who was a Journalist by profession and a staunch of Bhartiya Lok Dal, sought the help and protection of the Officer on charge of the Police Station, Balangir, on the ground that he had learnt from B.
Kramanda Bohidar. a member of the Congress party that there was a conspiracy to murder him . On the evening of November 29, 1974, the appellant made a report to the Officer-in- charge of the aforesaid Police Station, alleging therein that Premlal Suna, Parsanna Pal Guna Ghasi, Jagyna Puruseth ,Bighna Raj Misra Jayanarayan Spirpathy, Bikram Bohidat and Tikaram Agarwala, members of Yuva Congress Party and political adversaries of his brother ,Parsuram, had been openly declaring since the last 3 of 4 days that they would take the life of Parsuram and had been moving around his house in the Congress jeep looking out for an opportunity to kill him (i.e. Parsuram). The report went on to say that at or about 7 P.M. of that day he saw Premlal Suna, 351 Guna Ghasi, Dhobai Charanpodh, Jagyana Pursued, Diker Agarwala, Aratatran Singh Deo, Prasanna Kumar Pal and some, others coming in a Jeep from the side of Patita Pavan Academy and killing his brother. by dashing the Jeep against the cycle on which he was going on Dhobapara Road. On receipt of this report the police took up investigation of the case and on completion thereof submitted a charge-sheet against six persons viz. Premlal Suna. Jagyana Puruseth.
Gunaidhi Banchhor Ghasi, Dhobai Podh, Prafulla Bhoi, Sugyan Sandh and on the allegation that they intentionally caused the death of Parsuram Satpathy on November 29, 1974 in the manner stated above. So far as the present respondents were concerned the police submitted a final report saying that from the investigation carried on by it no offence appeared to have been made out against them. As the police did not proceed against all the 13 persons mentioned in the aforesaid report made by him, appellant filed a complaint in the Court of the Sub-Divisional Magistrate, Balangir, reiterating the allegation made by him against the aforesaid 13 persons including the respondents herein who did not figure as accused in the aforesaid police chargesheet. After going through the statements made u/s 161 of the Cr. P. C.
by the appellant and Bhibudananda Ducat, Harudanana Nanda an(1 Sankar Tripathy and finding a prima facie case under section 302 of the Indian Penal Code made out against the respondents? the Magistrate directed the issue of non- bailable warrants against them. Aggrieved by this order the respondent took the matter in revision to the High Court. A single Judge of the High Court after a detailed and meticulous scrutiny of the aforesaid statements made by the appellant and others set aside the order sub-Divisional Magistrate issuing process against the respondents holding that there was no material on record to make out a prima facie case against the respondents and that the order of the Magistrate issuing process against the respondents was without jurisdiction. Dissatisfied with this order, the appellant, has as already stated, come up in appeal to this Court.
Two main questions arise for determination in this case namely:- (1) Whether, after submission of the final report by the police stating therein that there was no sufficient evidence to justify the forwarding of the respondents to him, it was open to the sub-Divisional Magistrate, Balangir to add the respondents as accused in the case and issue process against them.
(2) Whether the High Court was justified in going into the merits of the case and interfering with the order of the Sub-Divisional Magistrate impleading the respondents as 352 accused and issuing process against them in exercise of its powers under section 482 of the Code of Criminal Procedure 1973.
The first point is no longer res integra. It is squarely covered by the decision of this Court in Raghubans Dubey v. State of Bihar(1) where it was held as follows:
``In our opinion, once cognizance has been taken by the Magistrate, he takes cognizance of an offence and not the offenders; once he takes cognizance of an offence it is his duty to find out who the offenders rally are and once he comes to the conclusion that apart from the persons sent up by the police some other persons are involved, it is his duty to proceed against those persons. The summoning of the additional accuse is part of the proceeding initiated by his taking cognizance of an offence." In Smt. Nagawwa v. Veeranna Shivlingappa Konjalai & ors.(2) this Court while laying down the categories of the cases in which an order of a Magistrate issuing process against the accused can be quashed observed "It is well settled by long catena of decisions of this court 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 it is not the province of the Magistrate to enter into a detailed discussion of the merits or demerits of the case nor can the High Court go into this matter in its revisional jurisdiction which is a very limited one''.
To the same effect is the decision of this court in Chandra Deo Singh v. Prokar Chandra Bose(3) where after a full discussion of the matter it was held that at the time of taking a decision whether a process should issue against the accused or not what the Magistrate has to see is whether there is evidence in support of the allegations of the complainant so as to justify the issue of process and commencement of proceedings against the accused, and not whether the evidence is sufficient to warrant his conviction.
(1) [1967) 2 S C.R.423.
(2) [1976] Supp. S.C.R. 123.
(3) [1964] 1 S.C.R. 639, 648 353 From the foregoing it is crystal clear that under section 190 of the Code of Criminal Procedure the Magistrate takes cognizance of an offence made out in the police report or in the complaint and there is nothing like taking cognizance of the offenders at that stage. As to who actually the offenders involved in the case might have been has to be decided by the Magistrate after taking cognizance of the offence In the instant case the Sub-Divisional Magistrate took cognizance of the offence on the police report, after taking cognizance of the offence and perusal of the record he appears to have satisfied himself that there were prima facie grounds for issuing process against the respondents.
In so doing the Magistrate did not ill our Judgment exceed the power vested in him under law.
The first point is accordingly decided in the affirmative. This second point does not present any difficulty. lt is well settled that once the Magistrate has after satisfying himself prima facie that there is sufficient material for proceeding against the accused issued process against him, the High Court cannot go into the matter in exercise of its revisional jurisdiction which is very limited. The following observations made in Smt.
Nagwwa v. Veeranna Shivalingappa Konjalai & ors (supra) are apposite in this connection:
"It is true that in coming to a decision as to whether a process would be issued the Magistrate can tale into consideration inherent improbabilities appearing on the face of the complaint or in the evidence led by the complainant in support of the allegations but there appears to be a very thin line of demarcation between a probability of conviction of the accused and establishment of a prima facie case against him. The Magistrate has been given an undoubted discretion in the matter and the discretion has to be judicially exercised by him. 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 o the accused. These considerations, in our opinion. are totally foreign to the scope and ambit of an inquiry under s. 202 of the Code of Criminal Procedure ." Now as the Magistrate was restricted to finding out whether there was a prima facie case or not for proceeding against the accused and could not enter into a detailed discussion of the merits or demerits of 354 the case and the scope of the revisional jurisdiction very limited the High Court could not in our opinion launch on a detailed and meticulous examination of the case on merits.
As the High Court has clearly exceeded its jurisdiction in setting aside the order of the Sub-Divisional Magistrate, we cannot do otherwise than to allow the appall. In the result the appeal succeeds and the judgment and order of the High Court is set aside.
Before parting with the case we wish to observe that the grievance of the respondents that there is no material to support the faked and cooked up story against them is taken care of (as held in Sanjay Gandhi v. Union of India(l) to Which one of us Jaswant Singh, J.) was party by section 27 of the Cod of Crl. Procedure 1973 under which it is open to the Court of Session on committal o the case to it t(j discharge the accused if upon consideration of the record of the case and documents submitted therewith and after hearing the submissions of the parties it considers that there is no sufficient ground for proceeding against the accused. The respondents would therefore be at liberty to invoke the provisions of section 227 of the Code on the case being, committed to the Court of Session.
As the learned counsel appearing for the respondents has given an undertaking that he will cause the attendance of the respondents before the Sub-Divisional Magistrate, Balangir, on September 18, 1978, the non-bailable warrants issued against the respondents shall not be executed till that date.
S.R. Appeal allowed (1) [1978] 2 S.C.R 861.

