Wednesday, 10, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ram Swarup Vs. Mohd. Javed Razack & ANR [2005] INSC 130 (23 February 2005)
2005 Latest Caselaw 130 SC

Citation : 2005 Latest Caselaw 130 SC
Judgement Date : Feb/2005

    

Ram Swarup Vs. Mohd. Javed Razack & Anr [2005] Insc 130 (23 February 2005)

B.P. Singh & Arun Kumar

(With office report) Date: 23/02/2005 This Appeal was called on for hearing today.

CORAM:

HON'BLE MR. JUSTICE B.P. SINGH HON'BLE MR. JUSTICE ARUN KUMAR For Appellant(s) Mr. Vishwajit Singh,Adv.

For Respondent(s) Mr. B.Vikas, Adv. Mrs.D. Bharathi Reddy ,Adv. Mr. Ramesh N.Keswani, Adv.

For R-1 Mr.Ram Lal Roy, Adv.

UPON hearing counsel the Court made the following

The appeal is dismissed in terms of the signed judgment.

NON-REPORTABLE.

(Sheetal Dhingra) (Vijay Dhawan) Court Master Court Master [Signed judgment is placed on the file] IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL No.1239 OF 1999 RAM SWARUP Appellant (s) VERSUS MOHD. JAVED RAZACK & ANR Respondent(s) B.P. SINGH,J.

In this appeal by special leave the appellant has impugned the order of the High Court of Judicature at Andhra Pradesh, Hyderabad in Criminal Petition No.5314 of 1998 dated 8th June, 1999 whereby the application filed by the appellant under Section 482 of the Code of Criminal Procedure for quashing the order of the XVTH Metropolitan Magistrate, Hyderabad taking cognizance was rejected.

We may notice that a complaint was filed by the respondent before the Metropolitan Magistrate complaining that when he had gone to the chambers of the appellant, he had addressed him and his father in abusive language in the presence of several persons. We need not reproduce the words used but it is clear to us on a reading of the complaint that the words used are defamatory per se, particularly, when a vice-president of the Income tax appellate tribunal is said to have addressed those words to a practicing lawyer and to the father of the complainant, who was also a member of the Income tax appellate tribunal.

It is argued before us that cognizance taken by the Metropolitan Magistrate of an offence under Sections 499 and 503 IPC (Indian Penal code, 1860) is not warranted, and in any event, before taking cognizance the Magistrate ought to have referred the matter to the police under Section 156(3) of the Code of Criminal Procedure for investigation by the police. We are not impressed by the argument. The magistrate after examining the complaintant on oath came to the conclusion, prima facie, that an offence was made out. We find no fault with the Metropolitan Magistrate so far as this aspect of the matter is concerned. Moreover, since the Magistrate has exercised his power to take cognizance, the same cannot be faulted on the ground that he had not referred the matter to the police for investigation under Section 156(3) of the Code of Criminal Procedure. It was submitted before that the imputations are mainly against the father of the complainant and, therefore, a complaint ought to have been made by the father of the complainant. Reference was made to provisions of Section 199 of Cr.P.C. On perusal of the complaint, we find that similar defamatory words were used against the complainant also apart from his father and, therefore, the right of the complainant to move the court and lodge a complaint before the competent magistrate cannot be challenged.

In the result, we find no merit in the appeal and the same is accordingly dismissed.

 

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 : MAIMS

 
 
Latestlaws Newsletter