2021 INSC 0250 REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NO.472 OF 2021 [ Arising out of Special Leave Petition (Crl.) No. 10157 of 2019 ] Sanjay Kumar Rai ..... Appellant                              VERSUS State of Uttar Pradesh & Anr. ..... Respondent(s)    J U D G M E N T Surya Kant, J: Leave granted. 2. This   appeal   emanates   from   the   judgment   dated   28.11.2018 passed by the High Court of Judicature at Allahabad whereby a criminal   revision   against   the   order   dated   13.03.2014   of   the 2 Chief   Judicial   Magistrate,   Sant   Kabir   Nagar   refusing   to discharge the appellant in N.C.R. No.120/2012 under Sections 504 and 506 of Indian Penal Code, 1860 [hereinafter referred to as “IPC”], has been turned down.    3. A   brief   reference   to   the   facts   may   be   necessary   for   disposal   of the   present   appeal.   A   complaint   was   lodged   with   the jurisdictional police by Respondent No.2 (Kuldeep Mishra), who claimed   to   be   a   newspaper   correspondent   working   for   ‘The Pioneer’.     It   was   alleged   that   he   had   conducted   a   journalistic investigation   for   malpractices   against   one   gas   agency,   namely ‘Kalpana   Indane   Service’.     He   had   also   applied   for   certain information   under   the   Right   to   Information   Act   2005,   so   as   to conduct   investigation   on   alleged   black   marketing   of   gas cylinders   by   the   aforesaid   agency.     The   appellant   herein   is   a partner in the aforesaid gas agency.  As per the NCR report it is stated that the appellant, while he was responding  to the calls made   by   Respondent   No.2,   started   calling   him   names   and threatened   to   kill   Respondent   No.2.   It   is   alleged   that   the 3 appellant had threatened Respondent No.2 to pump numerous bullets in his face so that he may not even be recognized.   4. On   08.05.2012   the   complainant   filed   an   application   before   the concerned Chief Judicial  Magistrate (“CJM”) under  Section  155 (2)   Cr.P.C.   for   conducting   investigation   in   the   aforesaid allegations.     The   Court   accordingly   directed   investigation   and ordered the local police to submit the report.    5. It   may   be   noted   that   during   the   course   of   investigation statement   of   complainant   was   recorded   by   the   police   which forms part of the case diary.   The material allegations as stated in the aforesaid statement are as follows:­ “………..The applicant had kept the speaker  of his   mobile   on   and   from   his   mobile   no.   XXXX telephoned  to  Sanjay   Rai’s  mobile  no.XXXX  to enquire   about   the   latest   irregularities   in   the said   gas   agency.     On   mobile   itself,   Sanjay   Rai started   to   give   filthy   abuses   to   the   applicant and   threatened   to   kill   him.     At   the   same   he also   told   that   your   right   to   information   and intellectual   concerns   shall   be   kept   back   in your   hands.   I   will   shot   [ sic. ]   such   number   of bullets   that   even   your   face   could   not   be recognized.     Mohd.   Sahrif   Kahn   and   Umesh Kumar   Bhatt   had   also   heard   the   threatening given by Sanjay Rai.” 4        It is apparent that there is material change in the statement of   the   respondent   –   complainant   wherein   he   introduced   Mohd. Sharif Khan  and  Umesh  Kumar   Bhatt  as witnesses for  the  call made by the appellant herein.   6. In   any   case,   on   21.07.2012   a   charge   sheet   came   to   be   filed against the appellant/accused under Sections 504 and 506 IPC based on the statement of complainant and the affidavits of two witnesses.     It   may   not   be   out   of   context   to   mention   here   that the   Investigating   Officer   did   not   deem   it   necessary   to   take   the version  of  the appellant  on  record  or  consider  his  side  of story also.   7. The   CJM   took   cognizance   of   the   matter   on   08.11.2012. However,   well   before   for   framing   of   the   charges   the   appellant sought his discharge under Section 239 Cr.P.C. contending that the complainant has falsely implicated him and the allegation of telephonic   threats   does   not   constitute   an   offence   under Sections   504   and   506   of   IPC.     It   was   further   averred   that   the investigation   was   not   fair   and   was   unilateral   in   its   approach wherein the investigating officer had made no efforts to find out 5 the   truth   and   had   instead   relied   on   the   statement   of   the complainant   and   other   planted   witnesses   to   fasten   a   case against the appellant.   The learned CJM did not agree with the appellant’s   plea   and   rejected   his   discharge   application observing as under:­ “xxx  xxx xxx From   perusal   of   record   it   is   obvious   that     no affidavit   or   any   documentary   evidence     has been   filed   by   the   applicant/accused   in   support of his discharge­application. The   fact   that   which   word   has   been   used   as abuses   and   threatening   by   the   applicant   is   a matter of evidence which can not be determined at this stage. [sic.] From oral as well as documentary evidences on records, there are sufficient evidence on records to frame charges against the accused. In   view   of   the   aforesaid   facts   and circumstances,   the   application   dated 20.02.2014 filed by the applicant Shree Sanjay Kumar Rai, U/s­239, Cr.P.C. does not appear to be   maintainable   at   this   stage   and   therefore   is liable to be rejected. xxx xxx xxx” 8. The  appellant  aggrieved  by  the   aforesaid  order   approached   the High   Court   through   a   Criminal   Revision   Petition,   seeking 6 reversal   of   CJM’s   order.   The   High   Court   relying   on   the judgment of this Court in  Asian Resurfacing of Road Agency Pvt.   Ltd.     v.   Central   Bureau   of   Investigation 1   observed  that interference   in   the   order   framing   charges   or   refusing   to discharge is called for in rarest of rare case only to correct the patent error of jurisdiction.  Finding no such jurisdictional error in CJM’s order the Criminal Revision Petition was dismissed.   9. Dissatisfied   with   the   aforesaid   impugned   order,   the   appellant­ accused   has   approached   this   Court   through   Special   Leave Petition.  CONTENTIONS: 10. Learned   Counsel   for   the   appellant   urged   that   prima   facie,   the story of the complainant seems dubious, for he himself initiated the phone call, put it on speaker  and had two witnesses ready to listen to the conversation.   No call records had been sought by   the   police,   affidavits   of   the   witnesses   were   blindly   accepted and   no   attempt   was   made   to   record   their   statements   under Section 161 of CrPC.  The Investigating Officer proceeded with a closed   mind   and   casually   overlooked   the   credentials   of   the 1 (2018) 16 SCC 299 7 complainant   who   is   involved   in   seven   criminal   cases   including under   Sections   323,   504   and   506   of   IPC.     A   letter   from   the Resident   Editor   of   ‘The   Pioneer’   was   also   produced,   showing that   the   complainant   was   not   employed   with   their   newspaper around the time of the alleged incident. 11. On   the   other   hand,   learned   State   Counsel   urged   that   the allegations  make  for   a  clear  case under  Sections  504  and  506 of   IPC   and   that   no   error   was   committed   by   the   High   Court   or the CJM.   In addition to the judgment of this Court which the High   Court   relied   upon,   he   buttressed   his   submissions   citing State   of   Karnataka   v.   M.R.   Hiremath 2   which   held   that   the Court ought not to enter into questions of evidentiary  value of the material adduced at the stage of considering discharge, and Srilekha Sentelkumar v. CBI 3   whereby this Court opined that it   was   impermissible   to   look   into   the   merits   of   the   case   while exercising powers under Section 239 CrPC. ANALYSIS : 2 (2019) 7 SCC 515 3 (2019) 7 SCC 82 8 12. At the outset, we may note that the High Court has dismissed the   Criminal   Revision   on   the   ground   of   lack   of   jurisdiction under Section 397 of Cr.P.C.   The High Court did not examine the   issue   in   detail   to   find   out   whether   the   continuation   of proceedings will amount to abuse of process of law in this case. The   impugned   order   cites   the   decision   of   this   Court   in   Asian Resurfacing (supra)  wherein it was noted as under:­ “ …Thus, we declare the law to be that order framing charge   is   not   purely   an   interlocutory   order   nor   a final   order.     Jurisdiction   of   the   High   Court   is   not barred   irrespective   of   the   label   of   a   petition,   be   it under Sections 397 or 482 CrPC or Article 227 of the Constitution.   However, the said jurisdiction is to be exercised   consistent   with   the   legislative   policy   to ensure   expeditious   disposal   of   a   trial   without   the same   being   in   any   manner   hampered.     Thus considered,   the   challenge   to   an   order   of   charge should be entertained in a rarest of rare case only to correct   a   patent   error   of   jurisdiction   and   not   to   re­ appreciate the matter.” 13. It   appears   to   us   that   while   limiting   the   scope   of   a   criminal revision   to   jurisdictional   errors   alone,   the   High   Court apparently   under­appreciated   the   Judgment   in   Asian Resurfacing (supra) .  We say so at least for two reasons.  First, 9 the material facts in the above­cited case dealt with a challenge to   the  charges  framed  under  the   Prevention   of  Corruption   Act, 1988   (“POCA”).     The   cited   judgment   itself   enlightens   that   not only   is   POCA   a   special   legislation,   but   also   contains   a   specific bar   under   Section   19   against   routine   exercise   of   revisional jurisdiction.   Second , This Court in   Asian Resurfacing (Supra) while expressing concern regarding the need to tackle rampant pendency   and   delays   in   our   criminal   law   system,   followed   the ratio   laid   down   in   an   earlier   decision   in   Madhu   Limaye   v. State   of   Maharashtra 4   as   can   be   seen   from   the   following extract: “ 27.   Thus,   even   though   in   dealing   with   different situations,   seemingly   conflicting   observations   may have   been   made   while   holding   that   the   order framing charge was interlocutory order and was not liable   to   be   interfered   with   under   Section   397(2)   or even   under   Section   482   CrPC,   the   principle   laid down in Madhu Limaye [Madhu Limaye v. State of   Maharashtra,   (1977)   4   SCC   551:   1978   SCC (Cri)   10]   still   holds   the   field.     Order   framing charge   may   not   be   held   to   be   purely   an interlocutory   order   and   can   in   a   given situation   be   interfered   with   under   Section 397(2)   CrPC   or   482   CrPC   or   Article   227   of   the 4 (1977) 4 SCC 551 10 Constitution which is a constitutional provision but   the   power   of   the   High   Court   to   interfere with an order framing charge and to grant stay is   to   be   exercised   only   in   a   exceptional situation.”        (emphasis supplied) 14. In  Madhu Limaye (supra),  this Court authoritatively held: “ 9… Sometimes the revisional jurisdiction of the High Court has also been resorted to for the same kind of relief   by   challenging   the   order   taking   cognizance   or issuing  processes   or  framing  charge  on the   grounds that the Court had no jurisdiction to take cognizance and   proceed   with   the   trial,   that   the   issuance   of process was wholly illegal or void, or that no charge could be framed as no offence was made out on the allegations made or the evidence adduced in Court.. 10.   …   Even   assuming,   although   we   shall   presently show that it is not so, that in such a case an order of the   Court   taking   cognizance   or   issuing   processes   is an interlocutory order, does it stand to reason to say that   inherent   power   of   the   High   Court   cannot   be exercises   for   stopping   the   criminal   proceeding   as early   as   possible,   instead   of   harassing   the   accused up   to   the   end?   The   answer   is   obvious   that   the bar will not operate to prevent the abuse of the process   of   the   Court   and/or   to   secure   the   ends of   justice.   The   label   of   the   petition   filed   by   an aggrieved party is immaterial.                                                                 (emphasis supplied) 11 15. The   correct   position   of   law   as   laid   down   in   Madhu   Limaye (supra) ,   thus,   is   that   orders   framing   charges   or   refusing discharge   are   neither   interlocutory   nor   final   in   nature   and   are therefore not affected by the bar of Section 397 (2) of CrPC.  That apart,   this   Court   in   the   above­cited   cases   has   unequivocally acknowledged   that   the   High   Court   is   imbued   with   inherent jurisdiction   to   prevent   abuse   of   process   or   to   secure   ends   of justice having regard to the facts and circumstance of individual cases.     As   a   caveat   it   may   be   stated   that   the   High   Court,   while exercising   its   afore­stated   jurisdiction   ought   to   be   circumspect. The discretion vested in the High Court is to be invoked carefully and judiciously for effective and timely administration of criminal justice   system.   This   Court,   nonetheless,   does   not   recommend   a complete   hands   off   approach.   Albeit,   there   should   be interference, may  be, in exceptional  cases, failing  which there is likelihood   of   serious   prejudice   to   the   rights   of   a   citizen.   For example,   when   the   contents   of   a   complaint   or   the   other purported material on record is a brazen attempt to persecute an 12 innocent   person,   it   becomes   imperative   upon   the   Court   to prevent the abuse of process of law .    16. Further, it is well settled that the trial court while considering the discharge application is not to act as a mere post office. The Court   has   to   sift   through   the   evidence   in   order   to   find   out whether there are sufficient grounds to try the suspect. The court has   to   consider   the   broad   probabilities,   total   effect   of   evidence and   documents   produced   and   the   basic   infirmities   appearing   in the   case   and   so   on.   [ Union   of   India   v.   Prafulla   Kumar Samal 5 ].     Likewise,   the   Court   has   sufficient   discretion   to   order further investigation in appropriate cases, if need be. 17. This brings us to the present case wherein the High Court has not   gone   into   the   merits   of   the   case   and   did   not   analyze   the case in light of the settled law referred to above.   18. The   High   Court   has   committed   jurisdictional   error   by   not entertaining the revision petition on merits and overlooking the fact that ‘discharge’ is a valuable right provided to the accused. In   line   with   the   fact   that   the   High   Court   and   the   court   below have not examined the fairness of criminal investigation in this 5 (1979) 3 SCC 4 13 case   and   other   related   aspects   concerning   improvement   of witness   statements,   it   is   necessary   for   the   High   Court   to reconsider   the   entire   matter   and   decide   the   revision   petition afresh.     Accordingly,   we   set   aside   the   impugned   order   dated 28.11.2018 and remand the case back to the High Court for its reconsideration in accordance with law. 19.    The appeal is disposed of in the aforesaid terms.   All the pending application(s), if any, also stands disposed of accordingly. ..…………………………..CJI. ……………………………J. (SURYA KANT) ..………………………….J. (ANIRUDDHA BOSE) NEW DELHI DATED: 07.05.2021