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 4, Cited by 1]

Rajasthan High Court - Jaipur

Kalyan Mal Sharma vs The Special Judge And Ors. on 21 April, 2006

Equivalent citations: RLW2006(2)RAJ1533, 2006(3)WLC325

Author: Gopal Krishan Vyas

Bench: Gopal Krishan Vyas

JUDGMENT
 

Gopal Krishan Vyas, J.
 

1. The present petition under Section 482, Cr.P.C. is directed against the impugned remarks in the judgment dated 4.11.2004 passed by the Special Judge, N.D.P.S. Cases, Jodhpur in Sessions Case No. 38/2004.

2. The petitioner, then Deputy Inspector General of Police, Jodhpur Range, Jodhpur, has impugned the judgment dated 4.11.2004 with the prayer to expunge the Court remarks/observation, to the extent, they relate to the petitioner in respect of investigation lapses on the ground that neither the investigation was conducted under the supervision of the petitioner nor petitioner was called upon at the trial for recording his statement by the prosecution.

3. It is the case that an anonymous complaint was received in the office of the petitioner about illegal transportation of heroine which information was passed on by the petitioner to the concerned authority and, thereupon, the Regional Director, Narcotic Control Bureau, Regional Office, Jodhpur by its order dated 17.2.2004 constituted team which was accompanied by police. As a sequel to investigation, challan was filed in the matter for offences under the N.D.P.S. Act against accused Rajendra Singh and Latif Khan who were tried. After trial, the accused were acquitted. In the said judgment, the learned Special Judge found lapses on the part of the prosecution and made observations accordingly in the judgment. The Trial Court, in its elaborate discussion, found the petitioner liable for not acting in accordance with Section 41(2) of the N.D.P.S. Act which, according to the judgment of the Court, led to prosecution lapse in the matter resulting in acquittal of the accused.

4. It is contended by learned Counsel for the petitioner that the Trial Court has committed error in not noticing the text of Section 41(2) of the NDPS Act. Section 41 of the NDPS Act provides for delegation/authorization of powers and, in exercise of powers under Section 41, vide notification dated 16.10.1986 published in the Extraordinary Gazette the Government authorised the officers mentioned therein in respect of exercise of powers, within their jurisdiction, the powers mentioned in Sub-section (2) of Section 41 of the Act. Learned Counsel for the petitioner argued that by necessary implication no other authority of the State except for the authorities mentioned therein can exercise the powers. According to the petitioner, the Government vide the said notification only delegated powers in favour of the Collector and District Magistrate, District Superintendent of Police, District Excise Officer, S.D.O., S.D.M. and Tehsildar only and the petitioner who was holding the post of Inspector General of Police cannot be said to be competent to exercise the powers under Section 41(2) of the NDPS Act since the notification did not include Inspectors General of Police in the authorities in whose favour the powers have been delegated by the State Government.

It is contended by learned Counsel for the petitioner that the prosecution did not call upon the petitioner to appear for recording his statement and, therefore, he did not appear and thus there was no fault on his part. It is also contended that the investigation was not conducted under the supervision of the petitioner and, therefore, if there was any lapse in the investigation the petitioner cannot be blamed for the same.

5. Learned Counsel for the petitioner contended that strangely enough the Trial Court, without issuing any notice or without calling upon the petitioner to appear at the trial for examination, has proceeded to hold the petitioner responsible for the lapse in the investigation which was not ducted under the supervision of the petitioner. It is submitted that in para 48 of the judgment, the learned Trial Court has fixed the liability of the petitioner to act in accordance with Section 41 of the NDPS Act and held that the petitioner was competent to do so. Learned Counsel for the petitioner emphatically argued that Section 41(2) of the NDPS Act must not be read in isolation of the notification issued by the Government in this behalf and from perusal of the said notification dated 16.10.1986 it is obvious that the petitioner who was holding the post not enumerated in the notification cannot be said to have been conferred the power and jurisdiction to exercise in this behalf.

Adverting to the notification Annex.-P/1 filed alongwith application on 13.4.2002, it is submitted that the remarks made against the petitioner deserve to be quashed in the light of the judgment of the Supreme Court, reported in (2001) 3 SCC 54 : RLW 2001(2) SC 280, In the Matter of: 'K' A Judicial Officer.

6. Learned Counsel for the petitioner emphatically argued that strangely enough the Trial Court has proceeded to find fault with the petitioner for not exercising jurisdiction but, in fact, neither the petitioner was called for examination at the trial nor the Court cared to grant opportunity of being heard to the petitioner. He contended that if the Trial Court felt an adverse notion for observation in the judgment against the petitioner, in all fairness, the petitioner ought to have been heard. It is vehemently argued that the learned trial Judge committed material irregularity in making his observations part of the judgment against a person who has not at all been heard in the case either personally or through representation. Learned Counsel for the petitioner contended that the observations in the judicial scrutiny would go far with consequences against the petitioner in his career and, therefore, the learned trial Judge was legally under obligation to hear the petitioner before embarking upon making observations against the functioning of the petitioner.

7. The learned Public Prosecutor passively supported the judgment impugned and submitted that being a superior authority it was the duty of the petitioner to exercise power under Section 41 of the N.D.P.S. Act as observed by the learned trial Judge even though his post had not been notified for delegation of powers under the notification issued for the purpose by the State Government.

8. Learned Counsel appearing for the non-petitioners does not dispute the issuance and existence of the notification Annex.-P/1 dated 16.10.1986. The relevant portion of notification dated 16.10.1986 reads as under:

In exercise of the powers conferred by Section 41 of the Narcotics Drugs & Psychotropic Substances Act, 1985 (Act No. 61 of 1985) the State Government do hereby authorise the officers listed below to exercise, within their jurisdictions, the powers mentioned in Sub-section (2) of Section 41 of the said Act with immediate effect:
1. Collector & District Magistrates
2. District Superintendent of Police
3. District Excise Officer
4. Sub-Divisional Officer & Sub-Divisional Magistrates
5. Tehsildar

9. At para 48 of the impugned judgment, there are categorical observations made by the learned trial Judge against the functioning of the petitioner resulting in non-exercise of power, according to the judgment impugned, vested in the petitioner. The Trial Court has observed that when Dansingh, vide Ex.-P/61, presented the information in writing to the petitioner, it was incumbent upon him to take on record the information in writing under Section 41(2) of the N.D.P.S. Act and, thereafter, he should himself have acted or caused his subordinate officer, higher than a constable, to act for the arrest of the accused and search of the premises. However, the fact revealed on the record is that the petitioner transmitted the information made available to him by Dan Singh to the Zonal Director, N.C.B., Jodhpur along with NCB Form-1. So far as notification issued in consonance with Section 41 of the N.D.P.S. by the State Government is concerned, it specifically empowers the officers mentioned therein to act in exercise of power under Sub-section (2) of Section 41, N.D.P.S. Act. The notification as such does not include the Inspector General of Police in respect of exercising jurisdiction under Sub-section (2), however, it empowers the District Superintendent of Police, certainly an incumbent directly subordinate to the petitioner.

10. The petitioner has put up his defence against the impugned observations under the lee of the notification dated 16.10.1986; but, careful objective consideration of the matter with respect to the authorization by the State Government in exercise of power conferred under Section 41 of the N.D.P.S. Act only goes to reasonably suggest that the person authorized under the notification for the purpose was directly subordinate to the petitioner and was under obligation act at the orders of the petitioner being Superintendent of Police.

11. However, there is yet another aspect of the matter. It is a fact on record that the petitioner himself has not been examined by the prosecution though prosecution case is that the Zonal Director, N.C.B., Jodhpur received the information in NCB Form-1 from the petitioner which was supplied to the petitioner by Dan Singh in writing. At no stage of the trial, the prosecution examined the petitioner nor, before arriving at the conclusion that prosecution lapse at the hands of the petitioner caused the case to suffer setback, the learned trial Judge cared to afford reasonable opportunity to the petitioner of being heard. The Trial Court has vide para 48 of the judgment made categorical observations against the petitioner; but, strangely enough, petitioner himself has not been heard before making the impugned observations. This is certainly an irregularity vitiating the legitimacy of the impugned observations in the judgment.

12. At the criminal proceedings, the Court must observe reasonable restrictions upon itself and abstain from observations uncalled for in the facts and circumstances of the case. From the perusal of the entire material on record, it is obvious that the prosecution, in its wisdom, did not find any occasion in the matter to examine the petitioner. Thus the case set out by the prosecution rests with the information received by the Zonal Director, N.C.B., Jodhpur and not on the premises that proceedings commenced in the investigation initiated at the instance of the petitioner. That being the position, for the lapse of the prosecution, though the petitioner is a superior authority and, as Indicated above, could have well directed the subordinate Superintendent of Police to act in exercise of powers conferred under Sub-section (2); but, the material fact is that the prosecution case is not set up as such to warrant attributability of the responsibility to the petitioner for the prosecution lapses. Moreover, at no stage of the trial the petitioner has been examined for recording his statement. Therefore, the fundamental principle of the rule of natural justice acts in the matter to restrain the Court from making observations against a person such that may result in adverse consequences without affording reasonable opportunity of being heard.

13. This petition is filed under Section 482, Cr.P.C. Once the Court is of the opinion that there is ground for interference on account of abuse of the process of court or for preventing miscarriage of justice, the petition deserves to be allowed. As a sequel to the above discussion, I am of the consideration opinion that the impugned observations in the judgment qua the petitioner cannot be sustained and must be quashed.

14. Consequently, this petition is allowed. The impugned observations/remarks in the judgment dated 4.11.2004 passed by the learned Special Judge, N.D.P.S. Cases, Jodhpur, qua the petitioner, are hereby quashed and the same, to the extent they are to the detriment of the petitioner, stand expunged.