2020 INSC 0363 NON­REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NO.2183 OF 2011 SUBHASH SAHEBRAO DESHMUKH        ...APPELLANT(S) VERSUS SATISH ATMARAM TALEKAR AND OTHERS ...RESPONDENT(S) JUDGMENT  NAVIN SINHA, J. The petitioner, an accused in the complaint case, is aggrieved by   the   refusal   of   the   High   court   to   interfere   with   the   order   of   the Additional   Sessions   Judge,   setting   aside   the   order   of   the   Special Metropolitan   Magistrate,     dismissing   the   complaint   under   Section 203   of   the   Code   of   Criminal   Procedure   (hereinafter   referred   to   as "the Cr.P.C.”) 1 2.  Learned   counsel   for   the   appellant   submits   that   respondent no.l filed a complaint under Section 156(3) Cr.P.C. alleging offences under   Sections   420,   467,   468,   120­B,   114   and   34   of   the   Indian Penal Code. The Magistrate called for a report from the police.   The police, after investigation submitted report that the allegations were false. Notice was issued to the complainant, who then filed a protest petition   seeking   an   order   of   cognizance   and   issuance   of   process. The Magistrate, after hearing the respondent and not being satisfied dismissed   the   complaint.     Aggrieved,   the   complainant   preferred   a criminal revision before the Additional Sessions Judge in which the appellant   was   impleaded   as   a   party   respondent.     No   notice   was issued to the appellant.     The revision application was allowed and the matter remanded to the Magistrate.  Relying upon Sections 399 and 401(2)   Cr.P.C, it was submitted that no order to the prejudice of the appellant could have been passed without hearing  him after dismissal of the complaint.  The Additional Sessions Judge erred in passing   the   remand   order   in   exercise   of   revisional   jurisdiction placing   reliance   on   Section   398   Cr.P.C.   to   direct   further 2 investigation   by   the   Magistrate.     The   High   Court   further   erred   in holding that no opportunity  of hearing  was required under  Section 398   Cr.P.C.   if   the   direction   for   further   inquiry   was   being   passed after   dismissal   of   the   complaint   as   opposed   to   a   discharge. Effectively,   the   complaint   case   was   therefore   restored   to   the prejudice   of   the   appellant.     Reliance   was   placed   on   Manharibhai Muljibhai   Kakadia   and   another   vs.   Shaileshbhai   Mohanbhai Patel and others , 2012 (10) SCC 517. 3. Learned   counsel   for   respondent   no.l   submitted   that   the dismissal of the application under Section 156(3) Cr.P.C. at the pre­ cognizance stage, does not vest any right in the accused to be heard at   the   stage   of   remand   in   revision   for   further   inquiry.     Merely because the  Magistrate  may  have  called  for  a police  report, it  does not tantamount to taking cognizance.  There has been no dismissal of the complaint under  Section 203 Cr.P.C., entitling the appellant to be heard in the revisional jurisdiction. 3 4. We have considered the submissions on behalf of the parties. The complaint filed by respondent no.1 before the Magistrate under Section   156(3)   Cr.P.C.   alleged   that   by   cheating   and   forging   his signatures   on   blank   papers,   he   had   been   shown   as   the   sole proprietor of M/s Shivam Wines, when in fact he was a partner and his   resignation   from   the   partnership   had   also   been   forged. Consequentially,   in   the   recovery   suit   filed   by   the   Bank   leading   to the   grant   of   recovery   certificate,   his   private   property   came   to   be auctioned. 5. The   Magistrate,   under   Section   156(3)   Cr.P.C.   directed   the police   to   register   a   criminal   case,   investigate   and   submit   police report in 90 days. The police after investigation submitted a report dated   05.04.2006   under   Section   173(2)   that   the   accusations   were false.     The   Magistrate   did   not   consider   it   necessary   to   proceed under   Section   173(8)   and   issued   notice   to   the   complainant   as   to why the final report by the police be not accepted.   The respondent filed   a   protest   petition   which   was   registered   as   a   complaint   case. 4 The   Magistrate,   after   hearing   the   respondent,   and   not   being satisfied,   dismissed   the   complaint   under   Section   203   Cr.P.C.   on 13.07.2006.  It was therefore not a rejection of an application under Section   156(3)   Cr.P.C.   as   was   sought   to   be   urged   on   behalf   of   the respondent.   The Additional Sessions Judge, in a revision preferred by the respondent against the dismissal of his complaint, set aside the   dismissal   order   on   08.10.2007,   effectively   restoring   the complaint case arising out of a protest petition and directed further inquiry by the Magistrate.  The High Court declined to interfere with the order. 6. In   B.   Chandrika   vs.   Santhosh ,   (2014)   13   SCC   699,   this Court observed as follows: “5. The power of the Magistrate to take cognizance of   an   offence   on   a   complaint   or   a   protest   petition on   the   same   or   similar   allegations   even   after accepting the final report, cannot be disputed. It is settled law that when a complaint is filed and sent to police under Section 156(3) for investigation and then a protest petition is filed, the Magistrate after accepting   the   final   report   of   the   police   under Section   173   and   discharging   the   accused   persons has   the   power   to   deal   with   the   protest   petition. However,   the   protest   petition   has   to   satisfy   the 5 ingredients   of   complaint   before   the   Magistrate takes cognizance under Section 190(1)( a ) CrPC.” 7.  The   restoration   of   the   complaint   by   the   Additional   Sessions Judge was undoubtedly to the prejudice of the appellant.  The right of   the   appellant   to   be   heard   at   this   stage   need   not   detain   us   any further in view of  Manharibhai  (supra) observing as follows: “53..  .   .   We   hold,   as   it   must   be,   that   in   a   revision petition   preferred   by   the   complainant   before   the High   Court   or   the   Sessions   Judge   challenging   an order   of   the   Magistrate   dismissing   the   complaint under   Section   203   of   the   Code   at   the   stage   under Section.   200   or   after   following   the   process contemplated   under   Section   202   of   the   Code,   the accused   or   a   person   who   is   suspected   to   have committed   the   crime   is   entitled   to   hearing   by   the Revisional   Court.   In   other   words,   where   the complaint   has   been   dismissed   by   the   Magistrate under   Section   203   of   the   Code,   upon   challenge   to the   legality   of   the   said   order   being   laid   by   the complainant   in   a   revision   petition   before   the   High Court  or  the  Sessions  Judge, the  persons  who  are arraigned as accused in the complaint have a right to   be   heard   in   such   revision   petition.   This   is   a plain  requirement  of Section  401(2) of the Code. If the   Revisional   Court   overturns   the   order   of   the Magistrate   dismissing   the   complaint   and   the complaint   is   restored   to   the   file   of   the   Magistrate and   it   is   sent   back   for   fresh   consideration,   the persons   who   are   alleged   in   the   complaint   to   have committed   the   crime   have,   however,   no   right   to 6 participate in the proceedings nor are they entitled to   any   hearing   of   any   sort   whatsoever   by   the Magistrate until the consideration of the matter by the   Magistrate  for  issuance  of  process.  We  answer the   question   accordingly.   The   judgments   of   the High Courts to the contrary are overruled.” 8.  The   impugned   orders   dated   6.03.2009   and   08.10.2007   are held to be unsustainable in their present form.   They are therefore set aside. The matter is remanded to the Additional Sessions Judge, Greater Mumbai to hear the revision application afresh after notice to the appellant also and then pass a fresh reasoned and speaking order to his satisfaction.  The appeal is allowed. …….………………………..J.    (NAVIN SINHA)   ……………………………….J.   (INDIRA BANERJEE) New Delhi, June 18, 2020 7