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 1, Cited by 13]

Supreme Court of India

Rakesh Saxena vs State Through C.B.I on 7 November, 1986

Equivalent citations: 1987 AIR 740, 1987 SCR (1) 173

Author: Misra Rangnath

Bench: Misra Rangnath, P.N. Bhagwati

           PETITIONER:
RAKESH SAXENA

	Vs.

RESPONDENT:
STATE THROUGH C.B.I.

DATE OF JUDGMENT07/11/1986

BENCH:
MISRA RANGNATH
BENCH:
MISRA RANGNATH
BHAGWATI, P.N. (CJ)

CITATION:
 1987 AIR  740		  1987 SCR  (1) 173
 1986 SCC  Supl.  505	  JT 1986   903
 CITATOR INFO :
 RF	    1992 SC1701	 (37)


ACT:
 Constitution  of India, Article 136--Special  Leave--Grant-
ed-Charges  quashed--Reasons--Offences committed  more	than
six   years  ago  by  a	 trader	 in  the  lowest   rung	  of
hierarchy--ExtremelY  doubtful	whether trial would  end  in
conviction.



HEADNOTE:
    HELD: 1. The fact that the offences, if any, are alleged
to  have  been	committed more than six years  ago  and	 the
appellant  was	merely a trader at the lowest  rung  of	 the
hierarchy  in the Foreign Exchange Division of the Bank	 and
not a highly placed officer and the trial is bound to occupy
the  time of the' court of tint instance for not  less	than
two or three years in view of the complicated nature of	 the
case and even then, it is extremely doubtful whether it will
at all result in conviction no useful purpose will he served
by allowing the prosecutions to continue. [H-174A]
    However,  if the Bank has any legitimate  claim  against
the  appellant,	 it will he open to the Bank to	 pursue	 any
civil remedies which may be available to it. [174B]



JUDGMENT:

CRIMINAL APPELLATE JURISDICTION: Criminal Appeal Nos. 563-64 of 1986 From the Judgment and Order dated 30.9.85 in the High Court of Delhi at New Delhi in Crl. M. (M) Nos. 1105 & 1106 of 1985.

M.R. Sharma and Dalveer Bhandari for the Appellant. The Judgment of the court was delivered by MISRA, J. Special leave granted.

We have carefully considered the various aspects of the case and we are of the view that having regard to the nature of the dispute and the fact that the offences, if any, are alleged to have been committed more than six years ago and the appellant was merely a trader at the 174 lowest rung of the hierarchy in the Foreign Exchange Divi- sion of the Bank and not a highly placed officer and the trial is bound to occupy the time of the court of first instance for not less that two or three years in view of the complicated nature of the case and even then, it is extreme- ly doubtful whether it will at all result in conviction, no useful purpose will be served by allowing the prosecutions to continue. Hence, we allow the appeals and quash the charges against the appellant. We may, however, make it clear that if the Bank has any legitimate claim against the appellant, it will be open to the Bank to pursue any civil remedies which may be available to it.

M.L.A.					       Appeals	 al-
lowed.
175