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 6, Cited by 2]

Madhya Pradesh High Court

Dr. Ritesh vs Yogendra Kumar on 24 March, 2022

Author: Rajendra Kumar Verma

Bench: Rajendra Kumar Verma

                                                                                  1
                                                  IN THE HIGH COURT OF MADHYA PRADESH AT INDORE
                                                                           CRR No. 1039 of 2022
                                                                    (DR. RITESH Vs YOGENDRA KUMAR AND OTHERS)

                                            Dated : 24-03-2022
                                                  Shri Ajay Ukas, learned counsel with Shri Surendra Kumar Gupta, learned
                                            counsel for the applicant.

                                                  Shri     Hemant     Sharma,     learned    Government         Advocate   for   the
                                            respondent/State.

Heard on I.A.No.4226/2022 an application for exemption from surrendering before the trial Court and I.A.No.4227/2022 an application for suspension of sentence and grant of bail filed on behalf of the applicant.

This revision is preferred against the order dated 10.03.2022 passed by the learned First Additional Sessions Judge, Khategaon, district Dewas in criminal appeal no.278/2018 confirming the order of the trial Court dated 24.08.2018 passed in criminal case no.09/2017 whereby the applicant has been convicted for offence under Section 138 of Negotiable Instrument Act and sentenced to undergo one year simple imprisonment with compensation of Rs.40,00,000/-.

Learned counsel for the applicant submits that the applicant due to illness could not appear before the trial Court at the time of pronouncement of judgment.

The applicant is a Government Doctor and presently appointed as Incharge Deputy Director, Directorate of Health Services, Bhopal. He has also been appointed as Nodal Officer in Covid Pandemic further he is also a member of Oxygen Cylinder Tracking System Team (OCTS Team) for controlling the supply of oxygen. He is not a hardened criminal and there is no antecedent against him. The present case is a civil type case between the present applicant and his father-in-law the complainant. There is no offence against the society or against moral turpitude. The case of the present applicant can be treated as exceptional case and he may be exempted from surrendering before the trial Court.

As per Rule 48 Chapter X of High Court of M.P. Rules, 2008, the revision memo should contain the declaration that the applicant has surrendered Signature Not VerifiedDigitally signed by before the Court below before consideration of application for suspension of jail SAN REENA JOSEPH Date: 2022.03.25 10:48:21 IST sentence.

Learned counsel for the applicant submits that applicant has already 2 deposited an amount of Rs.8,00,000/-.

Learned counsel for the applicant relying on the judgment passed by Apex Court in the matter of Vivek Rai and another vs. High Court of Jharkhand (2015) 12 SCC 86 and submits that applicant may be exempted from surrendering before the trial Court and revision is maintainable.

In light of the aforesaid judgment, he further submits that Rule 48 of the High Court of M.P. Rules, 2008 is pari materia with the Rule 159 of Jharkhand High Court. In this Rule also the applicant is required to be surrendered before the trial Court and declaration to that effect should be filed alongwith revision memo while interpreting the said Rule.

The Apex Court in the case of Vivek Rai (Supra) has held that this rule does not affect the inherent powers of the High Court to exempt the applicant from surrendering in exceptional cases.

In light of the aforesaid, learned counsel for the applicant prayed that the applicant may be exempted from surrendering before the trial Court. He has further relied upon the order dated 23.07.2019 in Cr.R.No.3467/2019 (Smt. Lata W/o Nitin Khandelwal vs. Manjul S/o Satyaprakash Saxena) and order dated 07.11.2016 in Cr.R.No.2535/2016 (Gulab Singh Vs. Mahindra and Mahindra Financial Service Ltd.).

Heard learned counsel for the applicant and perused the record. A question in the present case that arose is whether sentence can be suspended despite the fact that applicant has not surrendered before the Court below.

Chapter X of Section 48 of High Court of M.P. Rules, 2008 read thus :-

“48. A memorandum of appeal or revision petition against conviction, except in cases where the sentence has been suspended by the Court below, shall contain a declaration to the effect that the convicted person is in custody or has surrendered after the conviction. Where the sentence has been so suspended, the factum of such suspension and its period shall be stated in the memorandum of appeal or revision petition, as also in the application under Section 389 of Code of Criminal Procedure, Signature Not VerifiedDigitally signed by SAN REENA JOSEPH 1973.
Date: 2022.03.25 10:48:21 IST An application under Section 389 of Cr.P.C. shall, as far as possible, be in Format No.11 and shall be accompanied by an 3 affidavit of the appellant/applicant or some other person acquainted with the facts of the case.â€Â​ As per the rules which are framed by Jharkhand High Court Rule 159, also requires surrender of the accused before the Court below.
Considering the aforesaid Rules, the Hon'ble Supreme Court in Vivek Rai (Supra) in para 10 and 11 has held as under :-
“10. Only further submission put forward is that inherent power of the Court to direct listing of the case by exempting the requirement of surrender has been taken away. It is pointed out that even in Supreme Court Rules prohibition against listing without surrender is not applicable if the Court otherwise directs. Such exception is not to be found in the impugned Rule.
11. It has not been disputed even by the learned counsel for the High Court that the Rule does not affect the inherent power of the High Court to exempt the requirement of surrender in exceptional situations. It cannot thus, be argued that prohibition against posting of a revision petition for admission applies even to a situation where on an application of the applicant, on a case being made out, the Court, in exercise of its inherent power, considers it appropriate to grant exemption from surrender having regard to the nature and circumstances of a case. Thus, the exception as found in corresponding Supreme Court Rules that if the Court grants exemption from surrender and directs listing of a case, the Rule cannot stand in the way of the Court's exercise of such jurisdiction, has to be assumed in the impugned Rule.â€Â​ As per the judgment passed by Hon'ble Apex Court in exercise of inherent powers of High Court, the High Court can consider it appropriate to exempt the accused from surrendering before the Court below having regard to the nature and circumstances of the case.

The present case is related to the Offence under Section 138 of Negotiable Instruments Act and the applicant is Government doctor and presently appointed as Incharge Deputy Director, Directorate of Health Services, Bhopal. He is also Member of various Committees of Government regarding health services, therefore, treating the case of the applicant as exceptional, (I.A.No.4226/2022) is allowed and the applicant is exempted from surrendering before the trial Court.

Thus, in the facts and circumstances of the case, without expressing any opinion on the merits of the case, the application (I.A.No.4227/2022) for Signature Not VerifiedDigitally signed by SAN REENA JOSEPH suspension of jail sentence is allowed subject to depositing Rs.20,00,000/- cash Date: 2022.03.25 10:48:21 IST by the applicant before the trial Court within a period of one month. It is directed 4 that on furnishing personal bond of Rs.50,000/- (Rupees Fifty Thousand Only) with one solvent surety in the like amount to the satisfaction of the trial Court for his appearance before this Court/Registry on 20.06.2022 and on all other subsequent dates, as may be fixed by the Registry in this behalf, the execution of substantial jail sentence imposed on the applicant shall remain suspended, till the final disposal of this revision, subject to complying the condition mentioned above.

A copy of this order be sent to the Court concerned for its compliance. Let record of Courts below be called for.



                                                                                             (RAJENDRA KUMAR (VERMA))
                                                                                                      JUDGE

                                             RJ




Signature Not Verified
              VerifiedDigitally
                       Digitally signed by
  SAN                  REENA JOSEPH
                       Date: 2022.03.25
                       10:48:21 IST