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 12, Cited by 0]

Karnataka High Court

B.Y.Raghavendra vs Vinod B on 21 January, 2015

Equivalent citations: 2015 CRI. L. J. 4679, 2015 (4) AIR KANT HCR 109, (2015) 3 KANT LJ 50, (2015) 4 KCCR 3707

Author: N.Ananda

Bench: N.Ananda

                            1




  IN THE HIGH COURT OF KARNATAKA AT BENGALURU

       DATED THIS THE 21ST DAY OF JANUARY 2015

                        BEFORE

           THE HON'BLE MR.JUSTICE N.ANANDA

        WRIT PETITION No.55160/2014 (GM-RES)

BETWEEN:
B.Y.RAGHAVENDRA
S/O B.S.YEDDYURAPPA, 41 YEARS
R/O. MALERAKERI, SHIKARIPURA TOWN
SHIKARIPURA TALUK, SHIVAMOGGA DISTRICT.
ALSO AT: MYTHRI III STAGE
2ND BLOCK , 7TH CROSS, VINOBANAGAR EXTENSION
SHIVAMOGGA - 577 201.                  ... PETITIONER

(BY SRI ASHOK HARANAHALLI, SR.ADVOCATE FOR SRI
SATYAPRAKASH, ADVOCATE)


AND:
VINOD.B
S/O LATE OMMEN BABY, 49 YEARS
ADVOCATE, OFFICE & RESIDENCE AT:
BEENA VILLA, KUVEMPU ROAD
SHIVAMOGGA - 577 201.                  ... RESPONDENT

(BY SRI M.S.SHYAM SUNDAR, ADVOCATE)
     THIS PETITION IS FILED UNDER ARTICLES 226 & 227 OF
THE CONSTITUTION OF INDIA R/W SECTION 482 CR.P.C.,
PRAYING TO DECLARE THAT XXI ADDITIONAL CITY CIVIL &
SESSIONS JUDGE & PRINCIPAL SPECIAL JUDGE FOR CBI
CASES AT BANGALORE DOES NOT HAVE THE JURISDICTION
TO TRY THE COMPLAINT IN P.C.R NO.16/2014, VIDE
ANNEXURE-C & ETC.
                                 2




     THIS PETITION HAVING BEEN HEARD AND RESERVED
FOR ORDER ON 09.01.2015, THIS DAY, N.ANANDA J., MADE
THE FOLLOWING:

                           ORDER

This writ petition was filed to quash the order dated 30.09.2014 made by the learned XXI Addl. City Civil & Sessions Judge & Principal Special Judge for CBI Cases, Bangalore (for short, 'the learned Special Judge'), permitting the complainant and his witnesses to give sworn statements. During pendency of this petition, the learned Special Judge, considering the averments of complaint and sworn statement has issued summons to accused 1 to 4 for offences punishable under sections 13(1)(d) & (e) r/w 13(2) of the Prevention of Corruption Act, 1988 (for short, 'the Act'). In view of this development, the petitioner was permitted to amend the reliefs. The petitioner has amended the writ petition and sought for the following reliefs:-

(a) Declare that XXI Additional City Civil & Sessions Judge & Principal Special Judge for CBI Cases, Bangalore does not have the jurisdiction to try the 3 complaint in P.C.R.No.16/2014 vide Annexure-C filed by the respondent herein.
(b) Declare that the proceedings initiated by XXI Additional City Civil & Sessions Judge & Principal Special Judge for CBI Cases, Bangalore under the provisions of Section 19 of the Prevention of Corruption Act, 1988 in P.C.R.No.16/2014 are null and void ab initio.
(c) Issue a writ in the nature of Certiorari quashing the order dated 30.09.2014, passed by the learned XXI Additional City Civil & Sessions Judge & Principal Special Judge for CBI Cases, Bangalore (CCH-4) in P.C.R.No.16/2014 produced at ANNEXURE-A; and all further proceedings in pursuance thereof vide ANNEXURE-B.
(d) Issue such other writs, pass such other orders and grant such other reliefs as this Hon'ble Court 4 deems fit in the facts and circumstances of the case and in the ends of justice.
(e) To set aside order dated 02.12.2014 in P.C.R.No.16/2014 passed by the Court of XXI Additional City Civil & Sessions Judge & Principal Special Judge for CBI Cases, Bangalore vide ANNEXURE-M."

2. I have heard Sri Ashok Haranahalli, learned senior counsel for petitioner and Sri M.S.Shyam Sundar, learned counsel for respondent.

3. Sri Ashok Haranahalli, learned senior counsel for petitioner has made following submissions:-

I. The Court of learned Special Judge has not been vested with powers to entertain the complaint filed under section 200 Cr.P.C. The court of learned Special Judge has been constituted to try the offences under the Prevention of Corruption Act, 5 1988, in the cases instituted by the Delhi Special Police Establishment (CBI).
II. The Speaker of Lok Sabha has rejected the letter seeking sanction for prosecution of petitioner (the then Member of Parliament). Therefore, petitioner cannot be prosecuted after completion of his term as Member of Parliament.
III. The averments of complaint accepted on their face value do not constitute offences alleged against petitioner.
IV. The respondent has made several allegations against petitioner and there are no specific averments in the complaint for amassing wealth disproportionate to known sources of income with reference to a check period.
V. The respondent has initiated several proceedings against petitioner and his family members in 6 various courts, including the Court of Special Judge at Shimoga.

4. Sri M.S.Shyam Sundar, learned counsel for respondent (complainant) has made following submissions:-

I. In terms of notification dated 27.07.2013, the Government of Karnataka in exercise of powers conferred by sub-section (1) of Section 3 of the Prevention of Corruption Act, 1988 appointed XXI Additional City Civil and Sessions Judge as Principal Special Judge for the cases instituted by the Delhi Special Police Establishment in respect of the offences under the said act. It is a court of original jurisdiction. The respondent had initiated complaint against petitioner and sought for reference of complaint under section 156(3) Cr.P.C., to Delhi Special Police Establishment. The learned Special Judge by order dated 30.09.2014, rejected the prayer 7 of complainant for reference of complaint under section 156(3) Cr.P.C., to CBI and permitted the complainant to give his sworn statement and sworn statements of witnesses, if any. Therefore, the court of XXI Addl. City Civil & Sessions Judge & Principal Special Judge for CBI Cases at Bangalore is the competent court to entertain the complaint filed under section 200 Cr.P.C., against petitioner, who is alleged to have committed offences punishable under sections 13(1)(d) & (e) r/w 13(2) of the Act.

II. The Photostat copy of letter dated 25.10.2013 relied upon by petitioner does not pertain to the letter given by respondent, seeking sanction for prosecution of petitioner. In any event, this photostat copy of letter dated 25.10.2013, cannot be held as the order of rejection of sanction passed by the speaker of 8 Lok Sabha. Therefore, the contention of petitioner that when petitioner was the Member of Parliament, respondent had sought permission for sanction to prosecute the petitioner and sanction was rejected by the Speaker of Lok Sabha cannot be accepted.

III. The respondent has filed the instant complaint under section 200 Cr.P.C., for an offence alleged to have been committed by petitioner under section 13(e) of the Act, within the jurisdiction of court of XXI Addl. City Civil & Sessions Judge & Principal Special Judge for CBI Cases at Bangalore. IV. The respondent had filed complaints against petitioner and his family members for amassing wealth disproportionate to their known sources of income in Shimoga District. 9 In W.P.No.38135/2012 and connected matters dated 05.02.2013, this court has held that complaint alleging that petitioner and his family members had acquired assets in the District of Shimoga cannot be entertained by the learned Special Judge at Bangalore and this court directed the Special Court at Bangalore to return the complaint to complainant for presentation before the jurisdictional court in terms of section 201 Cr.P.C., V. The Instant complaint is filed in relation to amassing wealth disproportionate to known sources of income by petitioner, within the jurisdiction of court of Principal Special Judge at Bangalore. Therefore, this cannot be a ground to quash the impugned order.

10

VI. The learned Special Judge on consideration of the averments of complaint and sworn statement and documents produced by respondent-complainant formed an opinion and issued process to accused under section 204 Cr.P.C. The averments of complaint and sworn statement are supported by documentary evidence, in particular, registered sale deeds stated in paragraph 13 of the impugned order dated 02.12.2014. VII. The learned Special Judge has passed a detailed order to issue process against accused 1 to 4. Therefore, there are no reasons to quash the impugned order.

5. On consideration of notification dated 27.07.2013, I find the Government of Karnataka has notified learned XXI Addl. City Civil & Sessions Judge & Principal Special Judge for CBI Cases as the Principal Special Judge at Bangalore to 11 try the offences under the Prevention of Corruption Act, 1988, in cases instituted by Delhi Special Police Establishment (CBI).

6. The learned Special Judge by order dated 30.09.2014, rejected the request of respondent to refer the complaint under section 156(3) Cr.P.C. for investigation by CBI and permitted the complainant to give sworn statement and sworn statements of witnesses, if any. Therefore, the submission of learned senior counsel for petitioner that court below did not have jurisdiction to entertain the complaint cannot be accepted.

7. The respondent has prayed for referring the complaint under section 156(3) Cr.P.C. for investigation by CBI or in the alternative to take cognizance of offences and summon the accused and try them in accordance with law. Therefore, the court of learned XXI Addl. City Civil & Sessions Judge & Principal Special Judge for CBI Cases is competent to 12 entertain the complaint and try the complaint filed by respondent. In the circumstances, the contention of learned senior counsel for petitioner that court below did not have jurisdiction to entertain the complaint cannot be accepted.

8. Sri Ashok Haranahalli, learned senior counsel for petitioner, relying on the decision of the Supreme Court, reported in (2011) 7 SCC 167 (in the case of Chittaranjan Das Vs. State of Orissa) would submit that respondent herein had made an application to the Speaker of Lok Sabha, seeking sanction to prosecute the petitioner. The said application was rejected by the Speaker of Lok Sabha.

9. The learned senior counsel for petitioner has relied on photostat copy of letter dated 25.10.2013 stated to have been written by the Lok Sabha Secretariat, which reads thus:-

13

"LOK SABHA SECRETARIAT Privileges & Ethics Branch PARLIAMENT HOUSE NEW DELHI-110 001 No.13/107/2013/P&E 25 October, 2013 From:
Ashok Sajwan, Director To:
Shri B.Vinod, Advocate, Kuvempu Road, Shivamogga-577201 Karnataka.
Subject: Letter dated 10 September, 2013, from Shri B.Vinod, Advocate, seeking sanction for prosecution of Shri B.Y.Raghavendra, MP in connection with mismatching information regarding assets and liabilities furnished to the returning officer while submitting affidavit and the assets owned by him at the time of General Elections in 2009.
Sir, I am directed to refer to your request for grant of sanction to prosecute Shri B.Y.Raghavendra and to state that after considering the documents furnished by you along with your letter above-mentioned, the Hon'ble Speaker has found the case not fit to accord sanction for prosecution of Shri B.Y.Raghvendra, MP, under section 13(1)(d)&(e) of the Prevention of Corruption Act, 1988.
Yours faithfully, Sd/-
DIRECTOR TEL: 23034920"
14

10. As could be seen from the contents of letter, I find that respondent herein had requested for grant of sanction to prosecute petitioner and to furnished certain documents seeking for prosecution in connection with mismatching information regarding assets and liabilities furnished to the Returning Officer, while submitting affidavit and the assets owned by petitioner at the time of General Elections in 2009.

11. As per the photostat copy of letter, the Speaker of Lok Sabha has stated that he has found the case not fit to accord sanction for prosecution of petitioner under section 13(1)(d) & (e) of the Act and rejected the letter submitted by respondent.

Under Chapter V of the Act, order of sanction for prosecution or order of rejection of sanction for prosecution shall be made after going through the records. The sanctioning authority has to assign reasons either for according sanction or rejecting sanction. The petitioner has not produced certified copy of order passed by the 15 sanctioning authority, rejecting the request for grant of sanction to prosecute petitioner for amassing wealth disproportionate to known sources of income. At this stage, the copy of letter dated 25.10.2013 relied upon by petitioner cannot be construed as order of rejection of sanction passed by the sanctioning authority (the then speaker of Lok Sabha).

In a decision reported in (2011) 3 SCC 351 (in the case of Harshendra Kumar D. Vs. Rebatilata Koley and Others), the Supreme Court has held:-

"25. .... It is fairly settled now that while exercising inherent jurisdiction under Section 482 or revisional jurisdiction under Section 397 of the Code in a case where complaint is sought to be quashed, it is not proper for the High Court to consider the defence of the accused or embark upon an enquiry in respect of merits of the accusations. However, in an appropriate case, if on the face of the documents - which are beyond suspicion or doubt - placed by accused, the accusations against him cannot stand, it 16 would be travesty of justice if the accused is relegated to trial and he is asked to prove his defence before the trial court. In such a matter, for promotion of justice or to prevent injustice or abuse of process, the High Court may look into the materials which have significant bearing on the matter at prima facie stage."

In the case on hand, the photostat copy of letter dated 25.10.2013 is not the certified copy of public document. At this stage, it is not possible to hold that the contents of letter dated 25.10.2013 are beyond suspicion or doubt.

Therefore, this is not a case where sanction to prosecute the petitioner under the Prevention of Corruption Act, was rejected by the Speaker of Lok Sabha during the tenure of petitioner as the Member of Parliament.

12. The instant complaint was filed on 04.06.2014, after the petitioner ceased to be a Member of Parliament and was not holding the position of a public servant. Therefore, the contention of learned senior counsel for petitioner cannot be 17 accepted. What has been held in the decision of the Supreme Court, reported in (2011) 7 SCC 167 (in the case of Chittaranjan Das Vs. State of Orissa), is not applicable to the facts of instant case.

13. The learned Special Judge on consideration of sworn statement and documents filed by complainant has formed an opinion that there are reasons to believe that petitioner had amassed wealth disproportionate to known sources of income and there are sufficient grounds to proceed against petitioner for offences punishable under sections 13(1)(d) &

(e) r/w 13(2) of the Act under section 204 Cr.P.C. Therefore, there are no reasons to interfere with the impugned order.

14. This court in W.P.No.38135/2012 and connected matters dated 05.02.2013 has held that complaint filed before the court of learned XXI Addl. City Civil & Sessions Judge & Principal Special Judge for CBI Cases at Bangalore is not maintainable in relation to offences alleged to have been committed by petitioner within Shimoga District. This court directed the learned Special Judge at Bangalore to 18 return the complaint to complainant for presentation before the jurisdictional court in terms of section 201 Cr.P.C. In the circumstances, the submission of learned senior counsel for petitioner that respondent has filed several complaints against petitioner and his family members and in the instant complaint, he has suppressed the previous proceedings cannot be accepted.

15. In view of the above discussion, there are no reasons to quash the complaint at Annexure-'C'. I hold that there are no reasons to quash the impugned order at Annexure-'M'. There are no reasons to set aside order, rejecting the request of respondent to refer the matter to CBI. The court below had jurisdiction to entertain the complaint filed under section 200 Cr.P.C. There are no reasons to quash the order of learned Special Judge, permitting the complainant to give sworn statement. There are no reasons to quash the impugned order at Annexure-'M', whereby the learned Special Judge has issued summons to petitioner. 19

16. In the result, I pass the following:-

ORDER The writ petition is dismissed. It is made clear that the observations made herein shall not be construed as expression of opinion on merits of the case during subsequent stages of the proceedings before the learned Special Judge.
Sd/-
JUDGE SNN