Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 10, Cited by 0]

Kerala High Court

Reena N vs State Of Kerala on 8 July, 2025

                                              2025:KER:49923



        IN THE HIGH COURT OF KERALA AT ERNAKULAM

                         PRESENT

        THE HONOURABLE MR. JUSTICE A. BADHARUDEEN

  TUESDAY, THE 8TH DAY OF JULY 2025 / 17TH ASHADHA, 1947

                 CRL.MC NO. 1006 OF 2025

         CRIME NO.7/2023 OF VACB, KOLLAM, KOLLAM

PETITIONER/2ND ACCUSED:
         REENA N
         AGED 52 YEARS
         W/O LAJI, RESIDING AT SOUPARNIKA,
         MUTTAPAM PARIPALLY, P.O KOLLAM,
         PIN - 691574


         BY ADVS.
         SHRI.AMITH KRISHNAN H.
         SMT.ANNA MARY MATHEW
         MS.GAYATHRI C.H.
         SMT.P.DEVIKRISHNA
         SHRI.B.G.HARINDRANATH (SR.)

RESPONDENTS/STATE AND DEFACTO COMPLAINANT:
    1    STATE OF KERALA
         REPRESENTED BY PUBLIC PROSECUTOR,
         HIGH COURT OF KERALA, PIN - 682031

    2    HARRISON
         AGED 57 YEARS
         S/O ANTONY RISBHAVANAM PERAYAM PADAPAKKARA P.O
         KUNDARA, KOLLAM, PIN - 691501

         SRI.RAJESH.A, SPECIAL PUBLIC PROSECUTOR VACB
         SMT.REKHA.S, SR. PUBLIC PROSECUTOR VACB

     THIS CRIMINAL MISC.CASE HAVING COME UP FOR ADMISSION
ON 30.06.2025, THE COURT ON 08.07.2025 PASSED THE
FOLLOWING:
                                                 2025:KER:49923

CRL.M.C.NO.1006 OF 2025
                               2


                                                         CR
                          ORDER

Dated this the 8th day of July, 2025 This Criminal Miscellaneous Case has been filed under Section 528 of the Bharatiya Nagarik Suraksha Sanhita, 2023 (hereinafter referred to as 'BNSS' for short), to quash Annexure A2 FIR No.7/2023/KLM of the Vigilance and Anti- Corruption Bureau, Kollam Unit, now pending on the files of the Enquiry Commissioner and Special Judge, Thiruvananthapruam. The petitioner herein is the 2nd accused in the above case.

2. Heard the learned senior counsel for the petitioner/ 2nd accused and the Special learned Public Prosecutor in detail. Perused the relevant records.

3. The prosecution case is that the defacto complainant, who is a licensed document writer, when 2025:KER:49923 CRL.M.C.NO.1006 OF 2025 3 presented three sale deeds on 12.06.2023 before the Sub Registrar, Kundara, for registration, as part of conspiracy hatched between the 1st accused, who is the peon of the office and the 2nd accused, the Sub Registrar, the 1st accused demanded Rs.4,500/- (Rupees four thousand five hundred only) as bribe, i.e., at the rate of Rs.1,500/- (Rupees one thousand five hundred only) for one document, for registering the above documents. When the complainant informed the 1 st accused that he did not have the money, the 1 st accused informed him that two sale deeds would only be registered on 12.06.2023 and registration of the third one would be done on 13.06.2023 (tomorrow), for which Rs.4,000/- (Rupees four thousand only) had to be entrusted to him. The further case of the prosecution is that, pursuant to the said demand, on 13.06.2023, the complainant met the Deputy Superintendent of Police (Dy.SP), VACB, Kollam, and pre-trap proceedings 2025:KER:49923 CRL.M.C.NO.1006 OF 2025 4 initiated. Thereafter, after applying phenolphthalein powder in 8 notes for the value of Rs.500/-, the complainant reached the office at 4.50 pm and the Dy.SP waited outside. Then the complainant along with Vinod Kumar entered inside the Sub Registrar Office and saluted Smt.Reena, the Sub Registrar Officer. Then Reena instructed him to go to the record room behind her seat, by gesturing with her right hand. When he hesitated to enter into the record room, Suresh (A1) called him inside, and he entered therein. Then Suresh said that the amount should not to be reduced and showed his right hand. Soon the complainant handed over the bribe money, which was kept in his pocket, to Suresh, and Suresh opened the same by using both his hands and placed inside a file board. Vinod witnessed the same. Thereafter, the 1st accused was arrested at 5.25 pm and as per the prosecution case, after recording the arrest of the 1st accused and after completing the 2025:KER:49923 CRL.M.C.NO.1006 OF 2025 5 formalities of trap, the second accused was also arrested at 7.15 pm from the office itself. On this premise, the prosecution alleges commission of offences punishable under Section 7 of the Prevention of Corruption Act, 1988 as amended by Prevention of Corruption Act, 2018 (hereinafter referred to as 'the PC Act, 2018' for short) as well as under Section 120B of the Indian Penal Code (hereinafter referred to as 'IPC' for short) by accused Nos.1 and 2.

4. In this matter, earlier the petitioner/2 nd accused filed a petition seeking quashment of the same FIR vide Crl.M.C.No.1944/2024 and the same was later dismissed as withdrawn on recording the submission made by the then counsel seeking permission to withdraw the same. Annexure A2 is the order therein.

5. The learned senior counsel for the petitioner canvassed quashment of the FIR mainly urging that enquiry or 2025:KER:49923 CRL.M.C.NO.1006 OF 2025 6 inquiry or investigation as against the petitioner is specifically barred under Section 17A of PC Act, 2018. He also pointed out that as per the 1st proviso to Section 17A of the PC Act, 2018, the only exemption to avoid prior approval mandated under Section 17A of PC Act, 2018, are cases where arrest of a person on the spot on the charge of accepting or attempting to accept any undue advantage for himself or for any other person. The learned senior counsel has placed decision of the Apex Court in Yashwant Sinha and others V. Central Bureau of Investigation through its Director and Another, reported in (2020) 2 SCC 338, with reference to paragraph Nos.116, 117 and 118 to buttress his point and the same reads as under:

"116. In the year 2018, the Prevention of Corruption (Amendment) Act, 2018 (hereinafter referred to as "the 2018 Act", for short) was brought into force on 26-7-2018. Thereunder, Section 17-A, a new section was inserted, which reads as follows:
2025:KER:49923 CRL.M.C.NO.1006 OF 2025 7 "17-A. Enquiry or inquiry or investigation of offences relatable to recommendations made or decision taken by public servant in discharge of official functions or duties.- (1) No police officer shall conduct any enquiry or inquiry or investigation into any offence alleged to have been committed by a public servant under this Act, where the alleged offence is relatable to any recommendation made or decision taken by such public servant in discharge of his official functions or duties, without the previous approval-
(a) in the case of a person who is or was employed, at the time when the offence was alleged to have been committed, in connection with the affairs of the Union, of that Government;
(b) in the case of a person who is or was employed, at the time when the offence was alleged to have been committed, in connection with the affairs of a State, of that Government;
(c) in the case of any other person, of the authority competent to remove him from his office, at the time when the offence was alleged to have been committed:
2025:KER:49923 CRL.M.C.NO.1006 OF 2025 8 Provided that no such approval shall be necessary for cases involving arrest of a person on the spot on the charge of accepting or attempting to accept any undue advantage for himself or for any other person:
Provided further that the concerned authority shall convey its decision under this section within a period of three months, which may, for reasons to be recorded in writing by such authority, be extended by a further period of one month."

(emphasis supplied)

117. In terms of Section 17-A, no police officer is permitted to conduct any enquiry or inquiry or conduct investigation into any offence done by a public servant where the offence alleged is relatable to any recommendation made or decision taken by the public servant in discharge of his public functions without previous approval, inter alia, of the authority competent to remove the public servant from his office at the time when the offence was alleged to have been committed. In respect of the public servant, who is involved in this case, it is clause (c), which is applicable. Unless, therefore, there is previous approval, there could be neither inquiry 2025:KER:49923 CRL.M.C.NO.1006 OF 2025 9 or enquiry or investigation. It is in this context apposite to notice that the complaint, which has been filed by the petitioners in Writ Petition (Criminal) No. 298 of 2018, moved before the first respondent CBI, is done after Section 17-A was inserted. The complaint is dated 4-10- 2018. Para 5 sets out the relief which is sought in the complaint which is to register an FIR under various provisions. Paras 6 and 7 of the complaint are relevant in the context of Section 17-A, which read as follows:

"6. We are also aware that recently, Section 17-A of the Act has been brought in by way of an amendment to introduce the requirement of prior permission of the Government for investigation or inquiry under the Prevention of Corruption Act.
7. We are also aware that this will place you in the peculiar situation, of having to ask the accused himself, for permission to investigate a case against him. We realise that your hands are tied in this matter, but we request you to at least take the first step, of seeking permission of the Government under Section 17-A of the Prevention of Corruption Act for investigating this offence and under which, "the concerned authority shall convey 2025:KER:49923 CRL.M.C.NO.1006 OF 2025 10 its decision under this section within a period of three months, which may, for reasons to be recorded in writing by such authority, be extended by a further period of one month".

(emphasis supplied)

118. Therefore, the petitioners have filed the complaint fully knowing that Section 17-A constituted a bar to any inquiry or enquiry or investigation unless there was previous approval. In fact, a request is made to at least take the first step of seeking permission under Section 17-A of the 2018 Act. Writ Petition (Criminal) No. 298 of 2018 was filed on 24-10-2018 and the complaint is based on non-registration of the FIR. There is no challenge to Section 17-A. Under the law, as it stood, both on the date of filing the petition and even as of today, Section 17-A continues to be on the statute book and it constitutes a bar to any inquiry or enquiry or investigation. The petitioners themselves, in the complaint, request to seek approval in terms of Section 17-A but when it comes to the relief sought in the writ petition, there was no relief claimed in this behalf.

2025:KER:49923 CRL.M.C.NO.1006 OF 2025 11

6. That apart, the learned senior counsel for the petitioner also placed decision of the Madhya Pradesh High Court in Yogesh Nayyar & anr Vs. State of M.P. & anr. reported in ILR 2023 MP 1974 (DB), where the mandate of Section 17A of the PC Act, 2018 was considered and for want of prior approval under Section 17A of the PC Act, 2018, FIR in the said case was quashed by the Madhya Pradesh High Court. In addition to that, the decisions of the Apex Court in Ashoo Surendranath Tewari versus Deputy Superintendent of Police, EOW, CBI reported in (2020) 9 SCC 636 and Neeraj Dutta V. State (Government of NCT of Delhi) reported in (2023) 4 SCC 731 also have been placed in support of this contention.

7. The learned Special Public Prosecutor vehemently opposed quashment of the FIR, mainly contending that, in the instant case, both accused persons were arrested 2025:KER:49923 CRL.M.C.NO.1006 OF 2025 12 when the 1st accused accepted bribe as demanded by the 1 st and 2nd accused after hatching conspiracy, as evident from the statement of the complainant, which would show that when the complainant met the Sub Registrar Officer at 4.50 pm, she made signs by showing her hands to go to the record room to effect the payment. Thereby the complainant was directed to go inside the record room by the 2nd accused where the 1st accused was standing. Therefore, in the instant case, the 1st proviso to Section 17A of PC Act, 2018 would squarely apply and in such view of the matter, in the instant case, the enquiry or inquiry or investigation does not require any prior approval, as contended by the learned senior counsel for the petitioner. The learned Special Public Prosecutor placed a decision of the Apex Court in Central Bureau of Investigation v. Santosh Karnani, reported in 2023 KHC 6391, with reference to 2025:KER:49923 CRL.M.C.NO.1006 OF 2025 13 paragraph Nos.33 and 34, wherein paragraph No.34, the Apex Court held as under:

"34. As may be seen, the first proviso to S.17A refers to cases wherein a public servant is charged with acceptance of an undue advantage or attempt thereof. A prior approval or sanction to investigate such an officer in a trap case is likely to defeat the very purpose of trap and the investigation, which is not the underlying intention of the legislature. The investigation against Respondent No.1, being an accused of demanding a bribe, did not require any previous approval of the Central Government. That apart, the accusation against Respondent No.1 does not revolve around any recommendations made or decisions taken by him in his quasi-judicial or administrative capacity."

8. In this case, the crucial question to be addressed is whether the petitioner who is arrayed as the 2 nd accused was arrested on the spot on the charge of accepting or attempting to accept any undue advantage for herself or for 2025:KER:49923 CRL.M.C.NO.1006 OF 2025 14 any other person to apply the 2nd provision to Section 17A of the PC Act, 2018. It is true that as per Section 17A of the PC Act, 2018, no police officer shall conduct any enquiry or inquiry or investigation into any offence alleged to have been committed by a public servant under this Act, where the alleged offence is relatable to any recommendation made or decision taken by such public servant in discharge of his official functions or duties, without the previous approval. In Nara Chandrababu Naidu V. State of Andhra Pradesh (2024 KHC OnLine 6031), a two Bench of the Apex Court expressed contrary opinion on the interpretation of Section 17A of the PC Act, 2018, as also its applicability to the subject case and referred the matter before the Constitution Bench and the said issue is now to be considered by a Constitution Bench of the Apex Court and the decision therein will hold the field thereafter. In the said case also, the Apex 2025:KER:49923 CRL.M.C.NO.1006 OF 2025 15 Court observed that the observations in Yashwant Sinha and Others (supra), and observed as under:

"60.(24) The judgment in case of Yashwant Sinha and Others vs. Central Bureau of Investigation (supra), relied upon by Mr.Salve also would not be of any help to the appellant. Mr.Slave has relied upon the observations made by Hon'ble Justice Joseph in his concurring judgment, which according to Mr.Rohtagi was a discordant note in variance with the main judgment of two judges. Be that as it may, what has been observed by Justice Joseph is that S.17A constitutes a bar of any enquiry, inquiry or investigation without the previous approval of the concerned authority. The said observation nowhere states that S.17A shall operate retrospectively or retroactively."

9. No doubt, the 1st proviso to Section 17A of PC Act, 2018, states that no such approval shall be necessary for cases involving arrest of a person on the spot on the charge of 2025:KER:49923 CRL.M.C.NO.1006 OF 2025 16 accepting or attempting to accept any undue advantage for himself or for any other person. Proviso (2) to Section 17A further states that the concerned authority shall convey its decision under this section within a period of three months, which may, for reasons to be recorded in writing by such authority, be extended by a further period of one month.

10. Addressing the mandate under Section 17A of the PC Act, 1988, as amended in 2018, the only exception to the application of the said provision is the situation stated in the 1st proviso. The 1st proviso stipulates that no previous approval shall be necessary for cases involving arrest of a person on the spot on the charge of accepting or attempting to accept any undue advantage for himself or for any other person. So, in order to apply the 1 st proviso in the instant case, it is necessary to find that the petitioner herein is excluded from the purview of the 1st proviso. In this connection, it is 2025:KER:49923 CRL.M.C.NO.1006 OF 2025 17 necessary to address the facts of the case. This case was registered as per crime No.7/2023/Kollam of VACB, Kollam Unit, at about 15 hours on 13.06.2023, based on the information received on 12.06.2023. The precis of the prosecution allegation is that for registering three sale deeds, produced by the complainant on 12.06.2023 before the Sub Registrar, Kundara, the 1st and the 2nd accused demanded bribe at the rate of Rs.1,500/- each. When the complainant said that he did not have the money demanded to pay on 12.06.2023, the 1st accused informed him that two sale deeds would be registered on 12.06.2023 and the third one would be registered on the next day (13.06.2023) and for which, Rs.4,000/- was demanded as bribe. In the First Information Statement given by the complainant, these aspects have been stated elaborately. In fact, the 1st accused was arrested when he demanded and received Rs.4,000/- at about 5.25 pm 2025:KER:49923 CRL.M.C.NO.1006 OF 2025 18 (17.25 hours) on 13.06.2023. It is seen from the statement of complainant that the complainant along with one Vinod, another official of the Vigilance, went inside the Sub Registrar Office and when he saluted the petitioner, the petitioner gave sign by raising her right hand to go to the record room behind her seat. Acting on the sign, the complainant moved towards the record room and hesitated to enter into the record room, then the 1st accused put his head outside and invited him to the record room. Then he accepted Rs.4,000/- after commending that the amount should not be reduced. It is true that though the 1st accused was arrested at about 5.25 pm on 13.06.2023, after getting recovery of Rs.4,000/- he borrowed from the complainant, and after questioning him, subsequently, at 7.15 pm on the same day, the petitioner/2 nd accused also was arrested.

2025:KER:49923 CRL.M.C.NO.1006 OF 2025 19

11. Even though the learned senior counsel for the petitioner argued that the petitioner was not arrested from the office while accepting or attempting to accept bribe, as pointed out by the learned Public Prosecutor, the records of the prosecution would show that both of them were arrested from the office i.e., the spot where the 1 st accused demanded and accepted bribe for himself and for the 2nd accused, that too, as signalled by the 2nd accused, as alleged by the complainant. Therefore, the contention raised by the learned senior counsel for the petitioner to read the case of the petitioner outside the purview of the 1 st proviso to Section 17A of the PC Act, 2018, could only be negatived. Thus, for the investigation as against the petitioner, the sanction under Section 17A of the PC Act, 2018, is not necessary.

12. In the instant case, it is interesting to note that, earlier, the petitioner filed Crl.M.C. 1944/2024 and sought 2025:KER:49923 CRL.M.C.NO.1006 OF 2025 20 quashment of this same FIR and later the said plea was withdrawn and accordingly, the same was dismissed as withdrawn. Now the question is, what is the legal effect of withdrawal of such a petition when a similar petition has been filed ignoring the withdrawal. Even though the dismissal of the petition as withdrawn does not operate as res judicata since no decision on merits was taken, the principle of estoppel would apply in such situations. No doubt, estoppel prevents a party from asserting something contrary to what is implied by previous actions, statements or rulings. If a second petition, after withdrawing an earlier petition filed, for the same relief on the same facts, that is akin to seeking a relief which was abandoned earlier. Therefore, such a plea would deserve dismissal for the said reason alone holding the same as an abuse of process of court.

2025:KER:49923 CRL.M.C.NO.1006 OF 2025 21

13. In view of the discussion and the finding entered hereinabove, the challenge in this Crl.M.C. found to be meritless and is liable to fail.

14. In the result, this Crl.M.C is dismissed with liberty to the trial court to proceed as per law acting on the final report filed in this crime.

Registry is directed to forward a copy of this judgment to the trial court forthwith.

Sd/-

A. BADHARUDEEN JUDGE nkr 2025:KER:49923 CRL.M.C.NO.1006 OF 2025 22 APPENDIX OF CRL.MC 1006/2025 PETITIONER ANNEXURES Annexure A1 A TRUE COPY OF THE FIR NO.7/2023/KLM DATED 13.06.2023 Annexure A2 A TRUE COPY OF THE CRL MC 1944/2024 DATED 05.06.2024