2007 INSC 0886 SUPREME COURT OF INDIA Subha Raj and Another Vs Sankar Sarkar and Another Appeal (Crl.) 927 of 2007; Criminal Appeal No. 927 of 2007 (Arising Out of Slp (Crl.) No.2535 of 2006) (Arijit Pasayat and D. K. Jain, JJ) 24.07.2007 JUDGMENT DR. ARIJIT PASAYAT, J. 1. Leave granted. 2. Challenge in this appeal is to the order passed by a learned Single Judge of the Calcutta High Court allowing the application under Section 401 read with Section 402 of the Code Of Criminal Procedure, 1973 (in short the 'Code'). 3. The main grievance in support of the petition is that the appellants were not granted opportunity of being heard before the petition was allowed by the learned Judge. 4. A brief reference to the factual aspects would suffice. Appellant No.1 is the wife of appellant No.2 who is a doctor by profession. Respondent No.1 filed a complaint alleging commission of offences punishable under Sections 323, 342, 382, 386 read with Section 120B of the Indian Penal Code, 1860 (in short the 'IPC'). The learned Magistrate dismissed the complaint after recording statements of the complainant and two others. Questioning correctness of the order passed by the learned Magistrate, an application for revision was filed before the learned Additional District and Sessions Judge, First Track Court V, Alipore, South 24- Parganas. After hearing the revision petitioner-respondent No.1 herein the said revision petition was dismissed. 5. Before the High Court the revision petition was treated to be one under Section 482 of the Code, though styled as one under Section 401 read with Section 402 of the Code. The High Court allowed the petition and directed the Magistrate to issue process against the appellants. 6. Learned counsel for the appellants submitted that before the revisional Court the appellants were heard. Initially in the present petition the appellants were impleaded as parties but at the request of respondent No.1, their names were deleted. Learned counsel for the appellants has further submitted that though the respondent No.1 himself had styled the petition as one under Section 401 read with Section 402 of the Code, the High Court erroneously treated it to be a petition under Section 482 of the Code. It is clear from the cause title that the case was registered to be one under the criminal revisional jurisdiction and in view of the bar contained in the code second revision was not maintainable. In any event, appellants were not heard before the order was passed. 7. Learned counsel for respondent No.1 submitted that in the matter of issuance of process the accused has no right to be heard. 8. There can be no quarrel with the proposition that at the time of issuance of process and taking cognizance the accused has no right to be heard. But in the facts of the instant case before the Revisional Court the appellants were heard. Further, their names were indicated in the cause title, which at the request of respondent No.1 were deleted. 9. Above being the position the High Court ought to have heard the appellants before deciding the matter. Therefore, without expressing any opinion on the merits of the case and maintainability of the petition before the High Court, we set aside the impugned order and remit the matter to the High Court for fresh disposal in accordance with law. 10. The appeal is disposed of accordingly.