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 107, Cited by 0]

Patna High Court

Md. Yunus vs The State Of Bihar Through The Director ... on 27 September, 2016

Author: Chakradhari Sharan Singh

Bench: Chakradhari Sharan Singh

      IN THE HIGH COURT OF JUDICATURE AT PATNA
       Criminal Writ Jurisdiction Case No.563 of 2013
=========================================
Md. Yunus S/O Late Md. Siddique @ Sadique Resident Of Village-
Chandanpatti, P.S- Sakra, District- Muzaffarpur (Bihar)
                                                .... .... Petitioner
                              Versus
1. The State of Bihar through the Director General of Police, Bihar,
Patna
2. The Joint Secretary, Department of Home Police, Bihar, Patna.
3. The Under Secretary, Department of Home Police, Bihar, Patna.
4. The Inspector General of Police (Economic Offence Unit), Bihar,
Patna.
5. The Deputy Inspector General of Police (Economic Offence
Unit), Bihar, Patna.
6. The Superintendent of Police, Economic Offence Unit-3, Bihar,
Patna.
7. The Deputy Superintendent of Police- Cum- Station House
Officer, Economic Offence Unit, Bihar, Patna.
8. The Senior Deputy Superintendent of Police- Cum-
Investigating Officer, Economic Offence Unit, Bihar, Patna.
9. The Deputy Inspector General of Police, Vigilance, Bihar, Patna.
                                             .... .... Respondents
                               With

=========================================
        Criminal Writ Jurisdiction Case No. 231 of 2016
=========================================
1. Md. Kamal Ashraf son of Late Md. Nayim Ashraf alias Syed
Abdul Nayim
2. Naghma Shadab wife of Md. Kamal Ashraf Both resident of A/8
Ali Nagar, Anisabad, police station- Gardanibagh, District- Patna.
3. Md. Wali @ Mohammad Wali son of Md. Ali resident of 216 B/1-
B Ali Nagar Colony, Anisabad, police station- Gardanibagh,
District- Patna.
4. Md. Ziyaullah @ Zeyaullah son of Md. Jamaluddin, resident of
Flat No.103, Devdut Mansion, Pandoi Kothi, Boring Road, police
station- S.K. Puri, District- Patna.
5. Md. Ameem Alam @ Ameen Alam son of Md. Jawed Alam,
resident of C/o Sarfaraj Alam, Akhlaque Lodge, Moharrampur,
Bakarganj, police station- Gandhi Maidan, District- Patna.
                                              .... .... Petitioners
                                 Versus
1. The State of Bihar through the Director General of Police, Bihar,
Patna.
2. The Joint Secretary, Department of Home (Police), Bihar,
Patna.
3. The Under Secretary, Department of Home (Police), Bihar,
          Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                                2/134




Patna.
4. The Inspector General of Police (Economic Offence Unit), Bihar,
Patna.
5. The Deputy Inspector General of Police (Economic Offence
Unit), Bihar, Patna.
6. The Superintendent of Police, Economic Offence Unit-3, Bihar,
Patna.
7. The Deputy Superintendent of Police-cum-Station House
Officer, Economic Offence Unit, Bihar, Patna.
8. The Deputy Inspector General of Police, Vigilance, Bihar, Patna.
9. The Senior Deputy Superintendent of Police, Economic Offence
Unit-cum-I.O. of the case, Bihar, Patna.
                                             .... .... Respondents
                               With
=========================================
        Criminal Writ Jurisdiction Case No. 353 of 2016
=========================================
Deepak Kumar Abhishek S/o Late Rajendra Prasad Srivastava
Resident of M.O.-East Ashok Nagar Road No.-14. At present
Residing at Chaudhari Niwas C/o Bhikhari Chaudhary, East Ashok
Nagar, P.S.-Kankarbagh, District-Patna.
                                                .... .... Petitioner
                              Versus
1. The State of Bihar through the Director General of Police, Bihar,
Patna
2. The Joint Secretary, Cum Department of Home (Police) Bihar,
Patna.
3. The Under Secretary, Department of Home (Police), Bihar,
Patna.
4. The Inspector General of Police (Economic Offence Unit), Bihar,
Patna.
5. The Deputy Inspector General of Police (Economic Offence
Unit), Bihar, Patna.
6. The Superintendent of Police (Economic Offence Unit), Bihar,
Patna.
7. The Deputy Superintendent of Police-Cum-S.H.O. (Economic
Offence Unit), Bihar, Patna.
8. The Deputy Superintendent of Police-Cum-Investigating Officer
(Economic Offence Unit), Bihar, Patna.
9. The Deputy Inspector General of Police Vigilance, Bihar, Patna.
                                             .... .... Respondents
                               With
=========================================
         Civil Writ Jurisdiction Case No. 1219 of 2016
=========================================
Sunil Kumar Son of Sri Basudeo Yadav resident of village -
Shankarpur, Post - Gajpatti, police station - Hasanpur, District -
Samastipur
                                                .... .... Petitioner
          Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                                3/134




                                 Versus
1. The State of Bihar through the Chief Secretary, Government of
Bihar, Patna
2. The Principal Secretary, Department of Home, Government of
Bihar, Patna
3. The Director General of Police, Bihar, Patna
4. The Superintendent of Police, Economic Offence Cell, Bihar,
Patna
5. The Station House Officer, Economic Offence Cell, Bihar, Patna
                                               .... .... Respondents
                                  With
=========================================
         Civil Writ Jurisdiction Case No. 6660 of 2016
=========================================
Alok Kumar, Son of Late Ram Chandra Prasad, Resident of House
No-274, Patliputra Colony, police station- Patliputra Colony, police
station- Patliputra, District- Patna.
                                                  .... .... Petitioner
                                 Versus
1. The State of Bihar through Principal Secretary to Govt. Home
Department Patna, Bihar.
2. The Director General of Police, Bihar, Patna.
3. The Joint Secretary, Department of Home Police, Bihar, Patna.
4. Under Secretary, Department of Home Police, Bihar, Patna.
5. The Inspector General of Police, Economic Offence Unit, Bihar,
Patna.
6. The Superintendent of Police, Economic Offence Unit, Bihar,
Patna.
7. The Senior Deputy Superintendent of Police, Economic Offence
Unit, Bihar, Patna.
8. Station House Officer (SHO) Economic Offence police station
Patna.
                                               .... .... Respondents
=========================================
Appearance :
(In Cr. WJC No.563 of 2013)
For the Petitioner/s     :       Mr. B.P. Pandey, Senior Advocate,
                                 Mr. Rakesh Kumar, Advocate
For the Respondent/s         : Mr. Kinkar Kumar, SC-27,
                                 Ms. Soni Shrivastava, Advocate
                                 Mr. Ramakant Sharma, Senior Advocate
                                 Mr. Anjani Kumar, AAG-6
(In Cr. WJC No.231 of 2016)
For the Petitioner/s        :    Mr. Md. Shamimul Hoda, Advocate
For the Respondent/s         : Mr. V.N.P. Sinha, Sr. Advocate,
                                 Mr. Rajeev Ranjan Prasad, Advocate
                                 Mr. Ramakant Sharma, Senior Advocate
                                 Mr. Anjani Kumar, AAG-6
(In Cr. WJC No.353 of 2016)
           Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                                 4/134




For the Petitioner/s             :     Mr. Sanjay Kumar Sinha, Advocate
For the Respondent/s              :    Mr. V.N.P. Sinha, Senior Advocate,
                                       Ms. Soni Shrivastava, Advocate
                                       Mr. Ramakant Sharma, Senior Advocate
                                       Mr. Sadanand Paswan , Advocate
(In CWJC No.1219 of 2016)
For the Petitioner/s   :               Mr. Sanjay Kumar Singh, Advocate
For the Respondent/s    :              Mr. Lalit Kishore, PAAG
(In CWJC No.6660 of 2016)
For the Petitioner/s   :                 Mr. Ranjan Kumar Srivastava, Advocate
For the Respondent/s    :                Mr. Anjani Kumar, AAG-6
                                         Mr. V.N.P. Sinha, Senior Advocate
=================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
       and
       HONOURABLE MR. JUSTICE CHAKRADHARI SHARAN SINGH
CAV JUDGMENT

          (Per: HONOURABLE THE CHIEF JUSTICE)
Date:   27-09-2016



                  1.      The facts of these cases are simple; yet raise

   some complex issues of Constitutional law and the scope of

   executive power of the State. The individual allegations against

   the petitioners need not be gone into in details. However,

   suffice it would be to state that all the petitioners are being

   investigated into for alleged commission of offence under the

   Prevention of Corruption Act, 1988, and the allegations are

   serious in nature.

               2.        I have the benefit of reading the judgment of

    my esteemed brother, Chakradhari Sharan Singh, J., but I find

    myself unable to agree with the conclusions arrived at, and

    the decisions reached. I have, therefore, decided to pen down

    my own judgment.

               3.        The common feature, in all these cases, is
      Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                            5/134




that the cases against the petitioners are being investigated

into by "Economic Offences Police Station", which has been

set up by the Government of Bihar to deal with specialized

crimes. The validity of creation of the police station called

"Economic Offences Police Station", which has registered the

First Information Reports and is investigating the cases, have

been challenged in the present set of writ petitions.

           4.       It would be necessary to give a brief outline

on the process of constitution of Economic Offence police

station.

           5.       On     20.11.2008,          the   Director   General   of

Police, Bihar, submitted a proposal to the State Government

for creation of an economic and cybercrime unit. Acting on the

proposal, the State Government, in February, 2010, created

certain posts for the said Unit and, eventually, on 30.04.2010,

the State Government took a decision to constitute the

economic and cybercrime Unit. Later, the Director General of

Police, Bihar, sent a proposal to the State Government for

creation of Economic Offences Police Station by declaring the

office of the Superintendent of Police, Economic Offence Unit,

Bihar, Patna, as police station having jurisdiction over the

entire     State   of    Bihar      and,   on     15.12.2011,     the   State

Government conveyed its decision to the Accountant General

(A & E) to convert the Economic Cyber Crime Unit in the
        Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                              6/134




shape of Economic Offences Police Station. On 25.03.2013,

vide    Gazette      Notification,       the    Government of Bihar,      in

purported exercise of power conferred under Section 2 (s) of

the Code of Criminal Procedure, 1973, declared the Economic

Offences Police Station as Economic Offences Police Station,

with     retrospective        effect     from      15.12.2011,   having   its

jurisdiction over the whole of the State of Bihar.

Case of the petitioners, in brief

            6.        It has been stated by the petitioners that

Bihar Police Act, 2007, does not contemplate creation of

special police station to investigate into Economic Offences. It

is further stated that power to investigate a crime is traceable

to the Code of Criminal Procedure, 1973 ("the Code"), hence,

unless a body is vested with statutory power to investigate,

any investigation done by it is meaningless and has no legal

force in the eyes of law. It has also been stated that though

Section 36 of the Bihar Police Act, 2007, provides for creation

of special investigating Units, it does not envisage creation of

a police station. Even Section 41 of the Act, which deals with

creation of special investigation cell for investigation into

Economic Offences and other serious and complicated crimes,

deals with creation of such cells at district levels and not at

the State levels as has been done by the State Government

through the impugned notification.
      Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                            7/134




          7.        The other important contention, raised by the

petitioners, is that the subject "police" falls in Entry 2 of List

II-State List of the 7th Schedule of the Constitution of India

and, in terms thereof, the Bihar Police Act, 2007, has been

enacted, which provides             for consideration on the basis of

which various types of police stations may be set up. In this

regard, it has been stated that though Article 162 of the

Constitution of India confers co-extensive powers on the State

Executive with that of the State Legislature, yet the moment

the Legislature of the State has enacted a law on a particular

field/subject, it becomes an occupied field and executive

power of the State remains, thereafter, confined only to the

extent of implementing the said legislation and not going

beyond what has been legislated. The argument of the

petitioners is that once Section 8 of the Bihar Police Act, 2007,

lays down the law for establishing a police station in the State,

the Government of Bihar cannot ignore any requirement of

Section 8 by any direct or indirect means.

          8.        The petitioners, therefore, submit that the

impugned notification, relating to constitution of Economic

Offences Police Station, with retrospective effect, is arbitrary

and beyond jurisdiction and is liable to be declared as null and

void. The petitioners also submit that First Information

Reports against them be also quashed.
      Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                            8/134




Case of the State Government, in brief

          9.         The State Government, controverting the

pleas    of    the      petitioners,       states      that    the    decision

communicated,        vide     letter,    dated      15.12.2011,      regarding

conversion of Economic Offences Unit into Economic Offences

Police Station cannot be said to be per se illegal. It has been

stated by the State of Bihar that a police station can be set up

by the State Government by declaration as required under

Section 2(s) of the Code and that the Economic Offences

Police Station came into existence on 15.12.2011 itself after

the State Government declared its decision as contained in its

letter, dated 15.12.2011.                The State Government also

contends that subsequent notification published in the official

gazette, dated 25.03.2013, cannot, therefore, be said to be

illegal on the ground of its retrospectivity.                 The plea of the

State Government is that that even otherwise, no interference

is required in the facts and circumstances of the present cases

since the petitioners have not been able to establish any

prejudice having caused to them resulting into failure of

justice, because of registration of First Information Reports by

Economic Offences Police Station or investigation conducted

by the officials of the said police station.

Whether it is permissible for the State Government to
establish/set up a police station in exercise of its
executive power?
      Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                            9/134




          10.       In order to find an answer to this query, it is

necessary that the extent of executive powers of the Union

and the State, as have been provided in Article 73 and

Article 162 of the Constitution of India respectively, be

examined. Since both these provisions, embodied in the

Constitution, define the limits of the law making capacity,

discussion, on any one of the said provisions, would suffice.

          11.       The extent of executive powers of the State

Government        has    been       prescribed      by       Article 162 of   the

Constitution of India, which reads as follows:

                            "162. Extent of executive power of
                    State.--Subject to the provisions of this
                    Constitution, the executive power of a State
                    shall extend to the matters with respect to
                    which the Legislature of the State has power
                    to make laws:
                            Provided that in any matter with respect
                    to which the Legislature of a State and
                    Parliament have power to make laws, the
                    executive power of the State shall be subject
                    to, and limited by, the executive power
                    expressly conferred by this Constitution or by
                    any law made by Parliament upon the Union
                    or authorities thereof."


          12.       A     bare       reading       of    Article 162 of       the

Constitution of India makes it evident that the executive

powers of the State extends to all the matters with respect to
      Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                            10/134




which the State Legislature has power to make laws; but there

are two important fetters, among others, on exercise of such

executive powers. First, the exercise of executive powers are

subject to the provisions of the Constitution and, secondly, as

I would show, the exercise of executive power cannot be

stretched to the extent of infringing fundamental rights.

          13.       What is, now, of great importance to note is

that Article 162 of the Constitution of India cannot be read in

isolation and it becomes necessary to understand its co-

relation with Article 245 and Article 246 of the Constitution of

India, which provides for and demarcates the powers of the

Parliament and state legislatures. . Though within the powers

vested in the Union and the States, each of these entities

possesses plenary powers, their powers are, among others,

limited by two important barriers, namely, (i) the distribution

of powers by the Seventh Schedule and (ii) the Fundamental

Rights included in Part III.

          14.       A     combined         reading       of   Article 245 and

Article 246 of the Constitution of India shows that Parliament

and State Legislatures have Constitutional competence to

make laws. However, the subject matter of the laws to be

made have been delineated in the form of three lists, namely,

Union List, State list and the Concurrent list. In other words,

every law made by either Parliament or a state legislature
      Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                            11/134




must be covered under the general subject-matter of a

particular Entry(s) in the three lists of Schedule 7 of the

Constitution. This apart, Parliament has the power to make

laws, with respect to any matter, for any part of the territory

of India, not included in a State, notwithstanding that such a

matter is a matter enumerated in the State List. In other

words, it is within the legislative competence of Parliament to

make law, on subjects covered by State List, for those

territories, which do not fall within any of the States.

          15.       For instance, 'police' is a subject falling under

Entry 2 of List II (State List). In view of Article 246(3) of the

Constitution of India, therefore, only a State legislature has

exclusive power to make laws relating to 'police' by taking

recourse to Entry 2 of List II (State List). However, Union

Territories are not States within the meaning of Article 246 of

the Constitution of India and, hence, Parliament can make

laws, on police, for the Union Territories.

          16.       The Delhi Police Act, 1978, can be cited as

one such example. The Delhi Police Act, 1978, was enacted by

the Parliament for the Union Territory of Delhi even though

'police' is a subject falling under State List.

          17.       Explaining the concept of the extent of

executive powers, the Supreme Court held, in Dr. D. C.

Wadhwa & Ors. V. State of Bihar (AIR 1987 SC 579),
     Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                           12/134




that the executive cannot take away the functions of the

Legislature. The relevant observations, made in this regard,

being immensely significant, are reproduced below:

                                    "...The law making function is
                        entrusted by the Constitution to the
                        legislature             consisting          of        the
                        representatives of the people and if
                        the      executive         were       permitted        to
                        continue          the       provisions           of   an
                        ordinance in force by adopting the
                        methodology                of       re-promulgation
                        without submitting it to the voice of
                        legislature, it would be nothing short
                        of usurpations by the executive of the
                        law         making          function        of        the
                        legislature. The executive cannot by
                        taking resort to an emergency power
                        exercising          by     it    only   when          the
                        legislature is not in session, take over
                        the      law     making         function     of       the
                        legislature.        That        would   be       clearly
                        subverting          the     democratic       process
                        which        lies     at     the     core    of       our
                        Constitutional Scheme, for then the
                        people would be governed not by the
                        laws        made      by    the      legislature      as
                        provided in the Constitution, but, by
                        the laws made by the executive. The
                        government cannot bypass the legislature
                        and without enacting the provisions of the
                        Ordinance        into     Act of legislature,         re-
                        promulgate the Ordinance as soon as the
      Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                            13/134




                         legislature is prorogued....
                                     ...It    is    settled         law      that       a
                         constitutional            authority            cannot         do
                         indirectly what it is not permitted to do
                         directly.      If   there     is      a        constitutional
                         provision       inhibiting          the        constitutional
                         authority       from       doing          an     act,        such
                         provision       cannot       be       allowed           to    be
                         defeated by adopting of any subterfuge.
                         That would be clearly a fraud on the
                         Constitution...."
                                                   (Emphasis is supplied)


          18.       Thus, there remains no doubt that though the

executive powers are co-extensive with legislative powers of

the Union or of the States, as the case may be, this power is

to be exercised within the limits prescribed by the Constitution

or any law for the time being in force. That apart, once a

legislation occupies a field, neither any of the States nor the

Union can exercise its executive powers on the same field

beyond the relevant legislation inasmuch as enacting laws is

the primary domain of the Legislature and not of the

Executive; or else, we will be running a Government on the

basis of executive fiat and not by legislative mandates.

          19.       So far as the operational effectiveness of

executive action is concerned, the Supreme Court, in the case

of Ram Jawaya Kapur v. State of Punjab (AIR 1955 SC

549),   while     dealing      with     an    argument         of        violation      of
       Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                             14/134




fundamental rights, observed that ordinarily, the executive

power connotes the residue of governmental functions that

remain after legislative and judicial functions are taken away.

The Hon'ble Supreme Court considered argument of the

petitioners, who were publishers of school books, that by

mere notifications the state government could not impose

unwarrantable restrictions upon the fundamental rights of the

Petitioners to carry on their trade and business and that 'no

restrictions could be imposed upon the petitioners' right to

carry on the trade which is guaranteed under Article 19(1)(g)

of the Constitution by mere executive orders without proper

legislation and that the legislation, if any, must conform to the

requirements of clause (6) of Article 19 of the Constitution.'

The Supreme Court held that 'there is no fundamental right in

the publishers that any of the books printed and published by

them should be prescribed as text books by the school

authorities or if they are once accepted as text books they

cannot be stopped or discontinued in future.'

           20.       Elucidating further, the Supreme Court, in

Ram Jawaya Kapur (supra), observes that our Constitution

does not contemplate assumption, by one organ or part of the

State, of functions that essentially belong to another and that

the    Executive       can,      indeed,      exercise        the   powers   of

departmental or subordinate legislation, when such powers
      Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                            15/134




are delegated to it by the Legislature.

          21.       The      Supreme        Court,      however,   in   Ram

Jawaya Kapur observed that (supra) that specific legislation

may, indeed, be necessary if the Government requires certain

powers in addition to what they possess under ordinary law in

order to carry on the particular trade or business. Thus, when

it is necessary to encroach upon private rights in order to

enable the Government to carry on their business, a specific

legislation, sanctioning such a course, would have to be

passed.

          22.       The Supreme Court, in Ram Jawaya Kapur

(supra), cautioned that if, by the notifications and acts of the

executive Government, the fundamental rights, if any, of the

petitioners have been violated, then, such executive actions

have to be termed as unconstitutional. I must beneficially

refer to following observations of the Hon'ble Supreme Court:-

                                 "17. Specific legislation may indeed
                         be necessary if the            Government require
                         certain powers in addition to what they
                         possess under ordinary law in order to
                         carry on the particular trade or business.
                         Thus when it is necessary to encroach
                         upon private rights in order to enable the
                         Government to carry on their business, a
                         specific legislation sanctioning such course
                         would have to be passed."
      Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                            16/134




           23.      The case law, most appropriate to the above

aspect of the Constitutional limitations, imposed on the

exercise of the executive power, can be found in D. Bhuvan

Mohan Patnaik v. State of AP (AIR 1974 SC 2092),

wherein some prisoners had challenged the installation of live

electric wire on the top of jail's wall as being violative of

personal liberty enshrined in Article 21 of the Constitution.

The Supreme Court, having questioned the legal authority

justifying such installation of live wires, rejected the argument

that installing of the live high-voltage wire, on the walls of jail,

was solely for the purpose of preventing the escape of

prisoners and was, therefore, a reasonable restriction on the

fundamental rights of the prisoners.

           24.      Observed the Supreme Court, in D. Bhuvan

Mohan Patnaik (supra), that if the petitioners succeed in

establishing that the particular measure, taken by the jail

authorities, violated any of the fundamental rights available to

them under the Constitution, the justification of the measure

must be sought in some 'law' within the meaning of

Article 13(3)(a) of the Constitution of India. The Supreme

Court also observed, in D. Bhuvan Mohan Patnaik (supra),

that the installation of the live high-voltage wire lacks

statutory basis and seemed to have been devised on the

strength     of     departmental           instructions,     though   such
       Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                             17/134




instructions      were      neither     'law'    within       the    meaning       of

Article 13(3)(a) of the Constitution of India nor do these

instructions constitute "procedure established by law" within

the   meaning       of     Article 21 of     the      Constitution        of   India.

Therefore, if the petitioners are right in their contention that

the mechanism, in question, constitutes an infringement of

any of the fundamental rights available to them, they would

be entitled to the relief sought for by them that the

mechanism shall be dismantled.

           25.       The State, in D. Bhuvan Mohan Patnaik

(supra), which had acted on executive instructions in installing

live high-voltage wire on the walls of the jail, could not justify

installation of this mechanism on the basis of a 'law' or

'procedure established by law' inasmuch as the executive

instructions, which had been acted upon, were held by the

Supreme Court to be not a 'law' within the meaning of

Article 13(3)(a) of the Constitution of India nor could these

instructions, according to the Supreme Court, fall within the

expression, "procedure established by law', as envisaged by

Article 21     of    the     Constitution        of    India.       The    relevant

observations, appearing in this regard, in D Bhuban Patnaik

(supra), read as follows;

                                  "14. But before examining the
                           petitioners' contention, it is necessary
                           to make a clarification. Learned counsel
 Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                       18/134




                    for    the     respondents             harped     on    the
                    reasonableness of the step taken by the
                    jail   authorities       in    installing       the    high-
                    voltage live- wire on the jail walls. He
                    contended         that      the      mechanism          was
                    installed      solely      for      the     purpose       of
                    preventing the escape of prisoners and
                    was therefore a reasonable restriction on
                    the fundamental rights of the prisoners.
                    This, in our opinion, is a wrong approach
                    to the issue under consideration. If the
                    petitioners         succeed          in    establishing
                    that the particular measure taken by
                    the jail authorities violates any of the
                    fundamental rights available to them
                    under           the           Constitution,             the
                    justification of the measure must be
                    sought in some "law", within the
                    meaning          of     Article13(3)(a) of              the
                    Constitution. The installation of the
                    high voltage wires lacks a statutory
                    basis and seems to have been devised
                    on     the      strength          of      departmental
                    instructions.          Such         instructions        are
                    neither "law" within the meaning of
                    Article 13(3)(a) nor                      are          they
                    "procedure established by law" within
                    the      meaning          of      Article 21 of         the
                    Constitution.            Therefore,              if     the
                    petitioners           are         right      in        their
                    contention            that        the      mechanism
                    constitutes an infringement of any of
                    the fundamental rights available to
      Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                            19/134




                         them, they would be entitled to the
                         relief      sought         by       them     that     the
                         mechanism            to     be       dismantled. The
                         State has not justified the installation of
                         the mechanism on the basis of a law or
                         procedure established by law."
                                                     (Emphasis is added)


           26.      Moreover,         a   Constitution           Bench    of   the

Supreme Court, in the case of State of M.P. v. Thakur

Bharat Singh (AIR 1967 SC 1170), has held that the

executive action cannot infringe rights of a citizen without

lawful authority.

           27.      Again, in the case of Bishambhar Dayal

Chandra Mohan v. State of UP, reported in (1982) 1 SCC

39, it has been held that though the executive powers of the

State are co-extensive with the legislative powers of the

State, no executive action can interfere with the rights of the

citizens unless backed by an existing statutory provision. The

relevant observations of the Court, appearing at paragraph

27, in Bishambhar Dayal Chandra Mohan (supra), reads as

follows:

                                  "27. The         quintessence          of    our
                         Constitution is the rule of law. The State
                         or its      executive officers cannot interfere
                         with the rights of others unless they can
                         point to some specific rule of law which
                         authorises         their        acts.      In State    of
     Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                           20/134




                        M.P. v. Thakur Bharat Singh [AIR 1967 SC
                        1170 : (1967) 2 SCR 454 : (1968) 1 SCJ
                        173] the Court repelled the contention
                        that by virtue of Article 162, the State or
                        its    officers      may,    in      the    exercise     of
                        executive            authority,          without       any
                        legislation in support thereof, infringe the
                        rights of citizens merely because the
                        legislature of the State has power to
                        legislate in regard to the subject on which
                        the executive order is issued. It was
                        observed:
                                "Every act done by the Government
                        or by its officers must, if it is to                operate
                        to    the    prejudice       of      any    person,     be
                        supported by some legislative authority."
                        The same principle was reiterated by the
                        Court       in Satwant         Singh         Sawhney v.
                        Ramarathnam,                Assistant           Passport
                        Officer, Government                 of     India,      New
                        Delhi [AIR 1967 SC 1836 : (1967) 3 SCR
                        525, 542 : (1968) 1 SCJ 178] and Smt
                        Indira Nehru Gandhiv. Raj Narain [(1976)
                        2 SCR 347, 524 : 1975 Supp SCC 1] ."


         28.       It will not be out of place to mention here

that the executive powers of the State are to fill up the gaps

and not to act as an independent law making agency

inasmuch    as    the     function      of    enacting       law,    under     our

Constitution, lies with the Legislature and, therefore, the

Executive has to implement laws made by the Legislature and
      Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                            21/134




act in furtherance of the spirit and legislative policy as enacted

by the legislature. If the State government is permitted to

take recourse to its executive powers to make laws, then, we

would be governed by the laws not made by the Legislature,

but by the Executive. It is only when there is no law occupying

a field a state government can take recourse to its executive

powers as long as exercise of executive power does not

infringe fundamental rights under Part-III of the Constitution

of India.

            29.     In the course of an investigation, since the

fundamental       rights    of    a   person      being      investigated   are

curtailed, such an action, on the part of the State, must be

backed by a Statute and not merely by executive instructions,

actions and norms.

            30.     Now, under the Code of Criminal Procedure,

the expression police station has been referred to, in Section

154 of the Code of Criminal Procedure, among many other

provisions. The emphasis on the expression police station in

the Code of Criminal Procedure arises, because the Code

provides that a First Information Report can be registered only

in a police station and not otherwise. This would mean that a

formal investigation can be carried out only pursuant to an

information lodged before the Officer-in-Charge of a police

station.
      Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                            22/134




          31.       As to what is the meaning of an investigation

has been succinctly laid down in the case of H.N. Rishbud v.

State of Delhi (AIR 1955 SC 196), wherein the Supreme

Court has held that investigation usually starts on information

relating to the commission of an offence given to an Officer-

in-Charge of a police station and recorded under Section 154

of the Code. From information so received or otherwise, if the

Officer-in-Charge of the police station has reason to suspect

the commission of an offence, he, or some other subordinate

officer deputed by him, has to proceed to the spot to

investigate the facts and circumstances of the case and, if

necessary, to take measures for the discovery and arrest of

the offender.

          32.       Thus, in the light of the decision in H.N.

Rishbud (supra), investigation primarily consists in the

ascertainment of the facts and circumstances of the case. By

definition, it includes "all the proceedings under the Code for

the collection of evidence conducted by a police officer".

          33.       For the above purposes, the investigating

officer is given the power to require before himself the

attendance of any person appearing to be acquainted with the

circumstances of the case. He has also the authority to

examine such person orally either by himself or by a duly

authorised deputy. The officer, examining any person in the
        Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                              23/134




course of investigation, may reduce his statement into writing

and such writing is available, in the trial that may follow, for

use in the manner provided in this behalf in Section 162 of the

Code of Criminal Procedure. Under Section 165 of the Code of

Criminal Procedure, the Officer-in-Charge of a police station

has the power of making a search at any place for the seizure

of anything believed to be necessary for the purpose of the

investigation. The search has to be conducted by such officer

in person. A subordinate officer may be deputed by him for

the purpose only for reasons to be recorded in writing if he is

unable to conduct the search in person and there is no other

competent officer available. The investigating officer has also

the power to arrest the person or persons suspected of the

commission of the offence. A police officer, making an

investigation, is enjoined to enter his proceedings in a diary

from     day-to-day.        Where       such      investigation   cannot   be

completed within the period of 24 hours and the accused is in

custody, he is enjoined also to send a copy of the entries in

the diary to the Magistrate concerned. The Supreme Court, in

H.N. Rishbud (supra), further observed that if, upon the

completion of the investigation, it appears to the Officer-in-

Charge of the police station that there is no sufficient evidence

or reasonable ground, he may decide to release the suspected

accused, if in custody, on his executing a bond. If, however, it
      Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                            24/134




appears to him that there is sufficient evidence or reasonable

ground to place the accused on trial, he is to take the

necessary steps _rganizat under Section 170 of the Code. In

either case, on the completion of the investigation, he has to

submit a report to the Magistrate under Section 173 of the

Code in the prescribed form furnishing various details.

          34.       Thus, according to the decision in H.N.

Rishbud (supra), investigation, under the Code, consists,

generally, of the following steps: (1) Proceeding to the spot;

(2) Ascertainment of the facts and circumstances of the case;

(3) Discovery and arrest of the suspected offender; (4)

Collection of evidence relating to the commission of the

offence, which may consist of (a) the examination of various

persons (including the accused) and the reduction of their

statements into writing, if the officer thinks fit, (b) the search

of places or seizure of things considered necessary for the

investigation and to be produced at the trial, and (5)

Formation of the opinion as to whether on the material

collected makes out a case to place the accused before a

Magistrate for trial and, if so, taking the necessary steps for

the same by the filing of a charge-sheet under Section 173.

The scheme of the Code also shows that while it is permissible

for an Officer-in-Charge of a police station to depute some

subordinate officer to conduct some of these steps in the
       Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                             25/134




investigation, the responsibility for every one of these steps is

that of the person in the situation of the Officer-in-Charge of

the police station, it having been clearly provided in Section

168    of   the    Code      of   Criminal       Procedure    that   when   a

subordinate officer makes an investigation, he should report

the result to the Officer-in-Charge of the police station. It is

also clear that the final step in the investigation, namely, the

formation of the opinion, as to whether or not there is a case

to place the accused on trial, is to be that of the Officer-in-

Charge of the police station.

            35.      It is apparent, therefore, that investigation

infringes the right to personal liberty of persons being

investigated      and, as such, an investigation cannot be done

otherwise than in accordance with the procedure established

by law. The procedure established by law is that First

Information Report can be lodged only before the Officer-in-

Charge of a police station and such police station has to be set

up by State Government.

            36.      Hence, when the State Government proposes

to set up a police station, it must trace its power to some

statute and not by merely resorting to its executive power

without the backing of a statute. In other words, the State

Government has no power to set up a police station,

competent to register and investigate offences, under its
      Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                            26/134




executive power without there being a Statute conferring such

an executive power.

          37.       The question which, now, arises is : whether

the legislative power to establish a 'police station'

would come within the scope and ambit of Entry 2 in

List II or within the subject matter of Entry 2 of List III

of the Constitution of India.

          38.        The power of State legislature to enact laws

has been enumerated in List II and List III of the Seventh

Schedule in the Constitution of India. The power to enact

laws, with respect to subject matters enumerated in List II,

lies in the exclusive domain of State Legislature. Subject to

the provisions of the Constitution, both Union and State

Legislatures are conferred with powers to make laws with

respect to the subject matters enumerated in List III of the

Seventh Schedule to the Constitution.

          39.       I may, now, consider the substance and

contents of relevant entries, so far as subject matter of

establishment of a police station is concerned.

                                 Entry 1 of List II (State List)
                                 "Public order (but not including [the
                         use of any naval, military or Air force or
                         any other armed force of the Union or of
                         any other force subject to the control of
                         the Union or of any contingent or unit
                         thereof] in aid of the civil power)."
      Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                            27/134




                                 Entry 2 of List II (State List)
                                 "Police (including railway and village
                         police) subject to the provisions of Entry
                         2A of List I"


          40.       It may be pointed out that in order to

ascertain the legislative competence vis-à-vis a particular

subject of legislation, it is necessary that the true character

and nature of the legislation be examined. [See A.S. Krishna

v. State of Madras (AIR 1957 SC 297)]. To discover the

legislative intention behind Section 8 of the Bihar Police

Act, 2007, it must be read in harmony with other

provisions and the scheme of the Act.

          41.       In the case of Prakash Singh v. Union of

India, reported in (2006) 8 SCC 1, the Supreme Court

issued, inter alia, six directives to the State Governments in

respect of State Security Commission, selection of minimum

tenure of Director General of Police, minimum tenure of

Inspectors General of Police and other officers, separation of

investigation, setting up of Police Establishment Board and

setting up of Police Complaint Authority until new legislations

were enacted by state legislatures to provide essential and

necessary changes with regard to police reforms in the light of

the constitutional obligation of the State to provide and

protect   fundamental          rights     of    citizens     and   to    protect

democratic       aspirations         of   the     society.     The      relevant
     Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                           28/134




observations of the Court are reproduced hereinbelow:

                                25. ...More than ten years have
                        elapsed since this petition was filed. Even
                        during this period, on more or less similar
                        lines, recommendations for police reforms
                        have been made by other High-Powered
                        Committees           as     above     noticed.      The
                        Sorabjee Committee has also prepared a
                        draft report. We have no doubt that the
                        said Committee would also make very
                        useful recommendations and come out
                        with        a   model      new      Police    Act    for
                        consideration of the Central and the State
                        Governments. We have also no doubt that
                        the Sorabjee Committee Report and the
                        new Act will receive due attention of the
                        Central         Government            which         may
                        recommend to the State Governments to
                        consider passing of the State Acts on the
                        suggested lines. We expect that the State
                        Governments               would     give      it    due
                        consideration and would pass suitable
                        legislations on recommended lines, the
                        police being a State subject under the
                        Constitution        of     India.    The     question,
                        however, is whether this Court should
                        further wait for the Governments to take
                        suitable steps for police reforms. The
                        answer has to be in the negative.
                                29. The       preparation      of    a     model
                        Police Act by the Central Government and
                        enactment of new Police Acts by the State
     Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                           29/134




                        Governments providing therein for the
                        composition            of     the     State         Security
                        Commission are things, we can only hope
                        for the present. Similarly, we can only
                        express        our          hope     that     all     State
                        Governments would rise to the occasion
                        and     enact      a        new    Police   Act      wholly
                        insulating the police from any pressure
                        whatsoever thereby placing in position an
                        important measure for securing the rights
                        of the citizens under the Constitution for
                        the rule of law, treating everyone equal
                        and being partisan to none, which will also
                        help in securing an efficient and better
                        criminal justice delivery system. It is not
                        possible or proper to leave this matter
                        only with an expression of this hope and
                        to    await     developments           further.       It   is
                        essential to lay down guidelines to be
                        operative till the new legislation is enacted
                        by the State Governments.
                                                    (Emphasis is supplied)


         42.       The legislature of Bihar enacted the Bihar

Police Act, 2007,and the Preamble of the Act reads as follows:

                                "That, promotion and respect of the
                        human rights of individual and protection
                        of their civil, political, social, economic-
                        and         cultural        rights     is     the       first
                        responsibility of the law;
                                And, that, it is the constitutional
                        responsibility of the state to provide an
      Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                            30/134




                         impartial and capable police services for
                         the protection of the interests of the
                         weaker section of the society including the
                         minorities and respect the democratic
                         sentiments of the citizens;
                                 And, that, for such a purpose it is
                         necessary that the police personnel are
                         professionally organized, service oriented
                         free        from     outside             influences     and
                         accountable to the law;
                                 And,       that,   keeping          in   view   the
                         challenges emerging before the police and
                         the security of the state, administration of
                         good governance and the respect of the
                         human rights ,it is necessary to redefine
                         the role of the police, their duties and
                         responsibilities;
                                 And,       that,     it     is     necessary     to
                         appropriately strengthen the police so that
                         it is capable of working as an efficient
                         ,effective, people friendly and accountable
                         agency;
                                 Therefore,         to       provide      for    the
                         establishment and management of the
                         police service, now, it is necessary that a
                         new law is enacted as follows."


          43.       The      preamble,        thus,        suggests       that   the

Legislature found it 'necessary' to enact 'a new law' to provide

for 'establishment and management of the police service'

which must be 'capable of working as an efficient, effective,
      Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                            31/134




people friendly and accountable' police force and shall

discharge     their     statutory        duties    in    the       light      of     the

constitutional responsibility of the State to 'promote and

respect' constitutional rights and 'the democratic sentiments'

of the citizens. To achieve this purpose, it was felt 'necessary

to   redefine     the    role     of   the     police,       their    duties        and

responsibilities.'

          44.         Section 31 of the Act is titled as 'Role,

Function and Duty of Police' and lays down the duties of the

police. Section 31 of the Bihar Police Act, 2007, reads thus:-

                                  "(31) -Role, Function and Duty of
                         Police
                                  Role     and     duty       of     police        shall,
                         mainly, be the following:-
                                  a) To follow law and implement
                         them in a fair manner and protect the life,
                         liberty, property and the human rights
                         along with the dignity of the public.
                                  b) To maintain and promote public
                         order.
                                  c) To protect the internal security,
                         prevent and control terrorist activities,
                         activities breaching communal harmony,
                         activities affecting internal security and
                         other subversive activities.
                                  d) To protect road, rail, bridges,
                         important                infrastructures                   and
                         establishments           etc.    along       with     public
                         property from riot violence or other kind
 Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                       32/134




                    of attacks.
                                e) To prevent crime and reduce the
                    chances of commission of offences by
                    their preventive activities and steps and
                    assist and cooperate with other relevant
                    agencies       in     actions       to   be   taken    for
                    preventing offences.
                            f) To properly file all information
                    sent personally or brought to them by
                    representative          of      the      individual     or
                    received through email or other medium
                    and take immediate follow up action after
                    giving          acknowledgment                 of      the
                    information.
                            g) To file compoundable offence
                    brought to their attention through notice
                    and other medium and investigate them
                    and duly provide a copy of the First
                    Information Report to the person filing FIR
                    and arrest offender whenever deemed
                    proper and provide required assistance in
                    prosecuting them.
                            h) To develop sense of confidence in
                    various societies and maintain them and
                    so far as possible prevent conflict and
                    increase feeling of brotherhood among
                    them.
                            i) Taking initiative in providing every
                    possible help to the person affected by
                    man-made or natural calamities actively,
                    assists       other    agencies          in   relief   and
                    rehabilitation work.
                            j)      To      help         persons        having
     Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                           33/134




                        apprehension of physical loss or loss of
                        property and provide necessary assistance
                        and relief to the victims.
                                k) To regulate orderly transportation
                        of people and vehicle and control and
                        regulate traffic on highway.
                                l) To gather information relating to
                        the matter connected with public peace
                        and all kind of             offence     and national
                        security and apart from taking suo motto
                        action, shares such information with other
                        relevant agencies.
                                m) To take charge of all unclaimed
                        property in their possession as police
                        officer discharging their duty and take
                        action for their secured custody and their
                        disposal as per the prescribed procedure.
                                n) To provide security to public
                        servants.
                                o) To perform all such duties and
                        responsibilities, which have been imposed
                        upon them by any authority vested with
                        the power to issue such instructions by
                        the government or by the law for the time
                        being in force.
                                p)    To     keep      record    of   habitual
                        offenders       and     cognizant       offences   and
                        display them in the police station."
                                                    (Emphasis is added)


         45.       It needs to be carefully noted that the word

'mainly', occurring under Clause (a) has a significant effect
      Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                            34/134




with regard to the scope of duties to be performed by police.

It suggests that the duties enumerated under Section 31 of

the Act are the primary duties of police. The use of the word

'mainly' in Section 31 of the Act also indicates that the duties

as enumerated in clause (a) to clause (p) of the provisions are

inclusive and that the list is not exhaustive.

          46.       Section 33 of the Act provides and deals with

social duties of the Police. Section 34 of the Act deals with

duties of police in emergent circumstances.

                                  "Social duties of the Police
                                  33. It shall be the duty of each
                         officer
                                  a) To conduct in a dignified and
                         polite      manner      while       dealing with     the
                         member of the public, especially senior
                         citizen, women and children.
                                  b) To guide and assist member of
                         the      public,     especially        senior    citizen,
                         women,         children,        poor     people     and
                         destitute,         physically         and       mentally
                         challenged people, who find themselves
                         helpless or otherwise require assistance
                         and protection.
                                  c) To provide all possible assistance
                         to victims of offences and road accidents
                         and      ensure     that     they      get   immediate
                         medical assistance without any medico-
                         legal formalities and to assist them in
                         their compensation and other legal claim.
                                  d) To ensure that the conduct of
     Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                           35/134




                        police      are        in    a      fair    manner     and    in
                        accordance with the principles of human
                        rights while taking special care of the
                        security of minorities along with weaker
                        sections in all circumstances especially
                        during            clash               between          various
                        communities, classes, castes and political
                        parties.
                                 e) To prevent torture of women and
                        children from indecent and objectionable
                        behaviour, lewd remarks or sufferings
                        along with torture in public places and
                        public transport.
                                 f) To provide all possible assistance
                        to    members               of   the       public,   especially
                        women,        children              and      poor    and     the
                        destitute,         against             any       offence      or
                        exploitation by any person or cognizant
                        group.
                                 g) To provide legally prescribed food
                        and shelter to each person placed in
                        custody and to provide information of
                        provision         of        legal    assistance       schemes
                        being made available to all such persons
                        and also give intimation to the concerned
                        authorities in this regard.
                                 h) To follow and discharge any other
                        responsibilities and duties determined by
                        the government from time to time."


         47.       Nature of the duties of a police officer under

Section 33 of the Act suggests fundamental change in the
      Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                            36/134




purpose of establishment of police force in the light of

constitutional obligations of the State and, more specifically,

in the light of fundamental rights of the citizens. Section 4 of

the Act provides for constitution of the Police Service under

the Act and reads as:

                                 "4 (i) For the purpose of this Act,
                         the whole police _rganization shall be
                         treated as one Police Service under the
                         government           and      shall     be   formally
                         nominated          and      shall      contain   such
                         members of officers and police personnel
                         and police force for special purposes such
                         as categories of Bihar Armed Police or
                         Anti-riot      combined        force    as   required
                         necessary for the control of Riots etc. and
                         shall be constituted in such a manner as
                         ordered by the Government from time to
                         time."


          48.       Section 4 relates to the structural formation

of 'Police Service' within the State of Bihar and requires the

State government to form and constitute 'police organization'

(which would include 'police force' such as 'Bihar Armed Police'

or 'Anti-riot combined force' comprising 'officers and police

personnel and police force' for 'special purposes', i.e., for

controlling riots and for maintaining law and order in distress

situations or in a state of adversity.

          49.       From the plain language of the provisions,
        Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                              37/134




embodied in Section 4, especially, the use of expression

'special purposes' in Section 4, it becomes clear that the Act

casts a duty upon the State government to provide and

constitute      effective     and      efficient    police     organization   for

performing various 'special purposes' to maintain healthy law

and order in the State. I must note that the expressions 'shall

be constituted' and the word 'ordered', used in these

provisions, suggests that the State government can constitute

such     category      of    'police    service'      as   a   part   of   'police

organisation' as may be necessary for control of the riots etc,

by making a mere 'order'. Section 7 of the Act provides for

establishment of a 'Police District' within the meaning of the

Act. The expression 'Police District' has been defined, in

Section 2(m) of the Act, to mean tract notified under Section

7. Section 7 lays down two propositions of law. Firstly, with

regard to how a 'Police District' is to be formed and, secondly,

bestow powers, duties and responsibilities with regard to

administration of so declared 'Police District' and related

matters.

            50.       It would be necessary to point out here that

the expression 'district' has been defined in Section 2 (w) of

Bihar Police Act to mean revenue land notified as District

under Code of Civil Procedure 1908. In contradistinction to the

general meaning of expression "district", the expression
      Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                            38/134




"police district" means the tract, notified under Section 7,

which is different from revenue district.

          51.       It may be also pointed out here that under

Police Manual made under the Police Act, 1861, a police

district corresponded to the revenue districts of the State.

Hence, whenever a revenue district was declared by the State

government, a police district would also have come into

existence.

          52.       Now, if a police district, when required to be

constituted or established at all, under the Act, 2007, it clearly

follows that whenever a revenue district comes into existence,

a corresponding notification will be required to be issued

under the Bihar Police Act, 2007, for creation of a police

district along with the revenue district.                    Further, the Bihar

Police Act empowers the State Government to notify a

particular tract as police district irrespective of the fact

whether such tract has been notified as revenue district or

not. Thus, after the enactment of Bihar Police Act, there can

be a police district other than a revenue district.

          53.       The creation of a new police district would not

mean that the area, where the police district is proposed, was

not under any police administration; but for effective policing,

a power has been vested, in the State Government, to create

a police district even though the State Government may not
      Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                            39/134




be desirous of creating a revenue district for the same area.

In other words, within the areas, in which the police

administration        was        corresponding           to   the   general

administration of revenue districts, a new district for the

purpose of police administration can be created. It is, thus,

obvious that the area, which the State Government proposes

to notify as police district, would be an area, which may not

be a revenue district, though, as envisaged under Section 12

of the Act, the police district shall remain under the general

control of the District Magistrate.

          54.       Section 13, on the other hand, empowers the

State Government to create special police districts as well to

perform the police work relating to the railway administration

under the jurisdiction of their duty and to also perform the

duties assigned to them from time to time by the State

Government.

          55.       Thus, whereas Section 7 speaks of general

police districts, Section 13 provides for special police district

for railway administration.

          56.       Section 8 of the Bihar Police Act, dealing with

a police station, provides that the government, considering

the area status of crime, duty in relation to law and order, the

distance being covered by the public in reaching the police

station, may, by notification, set up as many police stations
      Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                            40/134




along with required number of police posts, as it deems

expedient. Section 8 (3) also provides that the head of the

police station shall be Station House Officer, who shall not be

below the rank of Sub Inspector. Section 8 (4) further

provides that the number of police personnel, deputed to a

police station, shall be as many as may be determined by the

Government from time to time through general or special

order.

           57.      A reading of Section 8 would show that the

general factors, behind setting up of a police station, are the

area status of crime, duty in relation to law and order, the

distance being covered by the public in reaching the police

station.

           58.      Thus, behind setting up of a police station lies

the solemn responsibility of the State Government in providing

safety and security to its subjects. Once the police station is

set up, the State Government may also decide the strength of

the police personnel required to man the police station. The

most striking feature of Section 8 is that it defines the head of

the police station as Station House Officer or, in other words,

Officer-in-Charge. Such a designation becomes necessary,

because the Code of Criminal Procedure requires that a First

Information Report can be lodged only before the Officer-in-

Charge of a police station.
       Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                             41/134




            59.        Section 8(1) provides that under certain

exigencies, the government, meaning the Government of

Bihar, by a notification, set up a police station. These police

stations, if they fall within the general police district, remain

under the supervision of the Superintendent of Police of the

Police district, and if there be no police district for the area of

their operation, then, the supervisory jurisdiction lies with the

Superintendent of Police of the police district, corresponding

to the revenue district.

            60.        In order to illustrate the concepts of police

district and police station, let us assume that under a revenue

district,     there      are      30     police        stations    under   the

superintendence of a district Superintendent of Police. If the

State       Government         finds    that     the     administration    and

supervision       of   all   these     30    police     stations   under   one

Superintendent of Police is not effective, it may, by exercising

powers under Section 7, create a police district and place 15

police stations within the jurisdiction of a newly appointed

Superintendent of Police for the police district. From the date

of creation of such a police district the administration of 15

police stations shall come under the new police district;

whereas the administration of the other 15 police station shall

remain under the supervision of the Superintendent of Police

under the revenue district. There will be, thus, two districts,
      Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                            42/134




dealing with the police under one revenue districts.

          61.       Hence, a police station will always remain

under a particular revenue district for the purpose of general

control of District Magistrate, though, for the purpose of

superintendence, it can be under a different police district

within the revenue district.

          62.       On further examination of Bihar Police Act,

2007, it is found that Section 94 and Section 97 confer

executive powers on the State Government to enact any Rule

for carrying out the purposes of Bihar Police Act, 2007. Thus,

not only the Bihar Police Act, 2007, lays down the reasons for

setting up of a police station, it also confers powers on the

State Government to set up a police station.

          63.       Having examined the relevant provisions of

the Bihar Police Act, 2007, it is equally important to recall the

principles of interpretation of various entries in the Lists. In

the case of United Provinces v. Atiqa Begum (AIR 1941

FC 16), the Federal Court of India considered the scope of

various Entries, while dealing with the Schedule 7 of the

Government of India Act, 1935, which was similarly structured

as the Schedule 7 of the Constitution of India. Gywer C.J. (as

he then was) expressed the principle in the following words:-

                                 "The subjects dealt with in the three
                         Legislative Lists are not always set out
                         with scientific definition. It would be
 Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                       43/134




                    practically impossible for example to
                    define each item in the Provincial List
                    in such a way as to make it exclusive
                    of every other item in that List, and
                    Parliament           seems          to    have       been
                    content         to     take         a     number       of
                    comprehensive              categories         and      to
                    describe each of them by a word of
                    broad and general import. In the case
                    of some of these categories, such as
                    "Local Government" "Education", "Water",
                    "Agriculture" and "Land", the general word
                    is amplified and explained by a number of
                    examples or illustrations, some of which
                    would probably on any construction have
                    been held to fall under the more general
                    word, while the inclusion others might not
                    be so obvious. Thus "Courts of Wards" and
                    "treasure-trove" might not ordinarily have
                    been regarded as included under "Land", if
                    they had not been specifically mentioned
                    in item No. 21. I think however that none
                    of the items in the Lists is to be read in a
                    narrow or restricted sense, and that each
                    general word should be held to extend to
                    all ancillary or subsidiary matters which
                    can fairly and reasonably be said to be
                    comprehended in              it. I       deprecate    any
                    attempt to enumerate in advance all the
                    matters which are to be included under
                    any of the more general descriptions; it
                    will be sufficient and much wiser                      to
                    determine each case as and when it
      Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                            44/134




                         comes before this Court."
                                                 (Emphasis is supplied)


          64.       Similarly,       a    Constitution       Bench   of    the

Supreme Court, in Elel Hotels & Investments Ltd. V.

Union of India,           reported in (1989) 3 SCC 698,                   while

construing the word 'income' in Entry 82 of List I, agreed with

the proposition that a word used in an Entry broadly indicates

the topic or field of the legislation and should not be read in a

narrow and pedantic sense, but must be given its widest

amplitude and that it should not be limited by any particular

definition, which a legislature might have chosen for the

limited purposes of that legislation.

          65.       Again, in Express Hotels (P) Ltd. V. State

of Gujarat, (1989) 3 SCC 677 a constitutional bench of the

Supreme Court reiterated the aforesaid principle in following

words:-

                                 "15. We are dealing with an entry in
                         a Legislative List. The entries should not
                         be read in a narrow or pedantic sense but
                         must be given their fullest meaning and
                         the widest amplitude and be held to
                         extend to all ancillary and subsidiary
                         matters which can fairly and reasonably
                         be said to be comprehended in them."


          66.       In view of the constitutional principles on

interpretations of various entries in the list vis-à-vis the fields
      Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                            45/134




of legislations, when I look at the various provisions of the

Bihar Police Act, 2007, it would become transparent that the

State Legislature is competent to enact a law on police as

provided in Entry 2 List II of Schedule 7 of the Constitution.

Such a law must be deemed to include the power to establish

a police station as well. This is so, because one of the core

functions of police station is to investigate crimes. It is under

Entry 2 in List II of Schedule-7, the legislature of Bihar has

enacted the Bihar Police Act, 2007.

           67.      Hence, the existence of a legally constituted

'Police station' is a pre-requisite for initiating such criminal

proceedings, which are required to withstand the tests of

Article 21 of the Constitution of India. I have, therefore, no

hesitation in holding that the power to set up a police station

to enforce criminal law is essentially a subject-matter covered

by the broad subject "police" in Entry 2 in List II of Schedule 7

of the Constitution of India. In view of the fact that full effect

has to be given to Entry 2 in List II of Schedule 7 of the

Constitution of India one can have no escape from the

conclusion that Entry 2 in List II of Schedule 7 of the

Constitution of India would include the power of the State

Legislature to prescribe the mode of establishment of a police

station.

           68.      As a result whereof, the Legislature of the
      Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                            46/134




State of Bihar was constitutionally competent to enact Section

8 of the Bihar Police Act, 2007, and having enacted Section 8

in Bihar Police Act, 2007, which prescribes the mode and

manner of setting up of a police station, it is, now, not open to

the State Executive of Bihar to deviate from such mode and

manner.

          69.       However,         the    argument         of   the   learned

Additional Advocate General for the respondent State is that

Section 2(s) of the Code empowers the State Government to

establish a police station. This argument is based upon the

presumption that the subject-matter of establishment of a

'police station' is also covered by Entry 2 in List III of

Schedule Seven of the Constitution. Hence, the question is :

whether establishment of a 'police station' would also

be a subject matter of Entry 2 in List III of the Schedule

7 of the Constitution?

          70.       Entry 2 in List III of Schedule 7 of the

Constitution provides as follows;

                                 "Criminal procedure, including all
                         matters included in the Code of Criminal
                         Procedure at the commencement of the
                         Constitution."


          71.       It needs to be mentioned that the primary

purpose of a law prescribing a procedure for enforcement of

criminal law, especially in a democracy, established by written
      Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                            47/134




constitution, is to provide for a satisfactory adjustment and

manner of the administration and execution of the criminal

law to the present needs of the people in the light of

constitutional obligations of the State. I have purposefully

taken into account these considerations in order to explore the

scope and extent of the words 'criminal procedure' and

expression 'all matters included in the Code of Criminal

Procedure' employed by the founding fathers in Entry 2 in List

III of the Constitution. In Clark's commentary, the expression

'criminal procedure' is explained as follows:

                                 "Criminal procedure is the method
                         fixed by law for the apprehension and
                         prosecution of a person who is supposed
                         to have committed a crime, and for his
                         punishment if convicted. The term is really
                         included in the broader term "criminal
                         law,"       but     the      latter   refers   more
                         particularly to that branch of the law
                         which declares what acts are crimes, and
                         prescribes the punishment for committing
                         them. "In the nature of things," says Mr.
                         Bishop, "there is a difference between a
                         right and the means by which it is
                         enforced; an obligation, and the legal
                         steps by which the delinquent is made to
                         atone for its violation; the law defining a
                         crime, and the course of the court in
                         punishing it. Out of this distinction grows
                         the law of judicial procedure. It is that
       Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                               48/134




                           division of legal things under which are
                           regulated the steps by which a legal right
                           is vindicated or wrong punished."


           72.          The    Code     of    Criminal        Procedure,    1898

provided the structure for the Code of Criminal Procedure,

1973.

           73.          From the language of Entry 2 in List III, it

appears that the framers of the Constitution gave wider

meaning to the general understanding of the expression

'Criminal Procedure' by encompassing into its ambit all

subject-matters dealt with by the Code of Criminal Procedure,

1898.      Now,    if    the    Code     of   Criminal        Procedure,    itself,

recognizes the power of the State Government to declare a

post or place as police station, it necessarily implies that even

though the subject of criminal procedure falls within the ambit

of Concurrent list, the subject of setting up of police station

has been left to the State Legislature in order to avoid any

possible conflict between the Entry 2 List III and Entry 2 List

II.   As   indicated       hereinbefore,       the    power      of   the   State

Government to set up a police station does not fall within the

ambit of its plenary executive powers; rather, executive power

backed by a statute framed in exercise of field of legislation as

provided in Entry 2 List II.

           74.          However, I disagree with the reasoning that

there also exists a power to issue a notification under Section
      Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                            49/134




2(s) of the Code of Criminal Procedure, 1973. The power to

set up a police station is the executive power of the State

exercised under Article 162 of the Constitution of India in tune

with a valid legislation enacted under Entry 2 List II of

Schedule 7. Now, since the State of Bihar has enacted the

Bihar Police Act, 2007, which lays down the procedure and

requirements to establish a police station, the State executive

is bound by such law and the State government cannot

establish any police station in contravention of Section 8 of

the Bihar Police Act.

          75.       What it means is that if there is a legislation,

on a given subject, occupying the field, executive power of the

State cannot but be exercised in tune with, or in terms of, the

legislation and, therefore, executive action of the State cannot

go contrary to what the legislation provides.

          76.       Logically extended, it would mean that if the

Bihar Police Act, 2007, has ordained establishment of a police

station by means of a notification as provided in Section 8 of

the Act, the State Government cannot, in exercise of its power

under Article 162 of the Constitution of India, seek to

establish police station by making mere declaration by

contending that Section 2 (s) of the Code of Criminal

Procedure      specifies     a       mere    declaration     by   the   State

Government sufficient to establish a police station unless it is
      Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                              50/134




the case of the State that its legislation, i.e., Section 8, is

ultra vires.

          77.       We      specifically     made       a    query   from   the

learned Additional Advocate General if it is the contention of

the State that Section 8, which specifies the mode of

establishment of a police station by means of issuing

notification, is ultra vires. Responding, with great alacrity, to

the above query, learned Additional Advocate General, has, in

no uncertain words, candidly conceded that it is not the

contention of the State that the provisions, embodied in

Section 8 of the Bihar Police Act, 2007, specifying the mode of

establishment of a police station by means of a notification, is

ultra vires.

         The     next      question         would       be    whether       any

         provision of the Bihar Police Act, 2007, is

         contrary        to     the     provisions       of   the    Code    of

         Criminal Procedure, 1973?

          78.       Mr.        Anjani     Kumar,        learned      Additional

Advocate General, has drawn our attention to Article 254 of

the Constitution of India. The law is well established in this

regard that any conflict between the central statute and the

statute enacted by a state legislature shall be resolved in light

of Article 254 of the Constitution of India. But such recourse is

necessary only if there exists a conflict between provisions of
      Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                            51/134




the two statutes in question and the legislation falls within the

ambit of List III, i.e., the concurrent list.

          79.       The impugned notification refers to Section 2

(s) of the Code of Criminal Procedure as the source of power

to constitute a police station.

          80.       Section      2    (s)    of   the        Code   of   Criminal

Procedure defines "Police station" to mean any post or place

declared, generally or specially, by the State Government to

be a police station and includes any local area specified by the

State Government in this behalf.

          81.       In     other     words,       the    Code       of   Criminal

Procedure gives recognition to a place or post as a police

station if declared to be a police station by the State

Government. The important expression, in Section 2 (s), is

declaration by the State Government. A closer reading of

Section 2 (s) will show that it does not provide any definition

of police station; rather, it only seeks to recognize a police

station so declared by the State Government. The reason for

such recognition is obvious, because even though the Code of

Criminal Procedure is a subject of Concurrent List, yet police is

a subject matter of State List. A reference to police station, in

the definition section of the Code of Criminal Procedure, was

necessary, because the Code of Criminal Procedure envisages

an investigation only when an information is laid before the
      Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                            52/134




Officer-in-Charge of a police station.

          82.       Now, since, as have been already discussed

hereinbefore, setting up of police station is a State subject, it

would not have been possible to foresee, which of the place or

post would be declared as police station by the State and how

a police station or post would be declared by a State under its

exercise of executive power derived from the relevant Statute;

hence, in order to avoid any probable conflict between the

legislative competence, a convenient definition has been

adopted in the Code of Criminal Procedure.

          83.       Thus,       whenever        any      reference   to   the

expression police station appears in the Code of Criminal

Procedure, it would mean and include the police station so

declared by the State Government, the mode of declaration

having been left to the State Government in accordance with

the law made by its legislature.

          84.       Had section 2(s) of the Code of Criminal

Procedure been the source of power to establish a police

station, Bihar Police Manual need not have mentioned that the

expression police station will have the same meaning as

defined in Section 2(s) of the Code of Criminal Procedure.

When, however, Bihar Police Act, 2007, specifically mentions

that a police station can be established by issuance of gazette

notification, it necessarily follows that a police station, in the
      Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                            53/134




State of Bihar, can be established only by way of gazette

notification and not otherwise. No wonder, therefore, that in

recognition of the conclusion that I have reached, the State

Government,        too,    published        a   gazette      notification,   on

25.03.2013, giving, of course, retrospective effect to the

creation of Economic Offences Police Station.

          85.       In the Bihar Police Manual, Rule 73 (a) stated

that police station is one as defined under Section 2 (s) of

Code of Criminal Procedure. Bihar Police Manual, for all

purpose, was a delegated legislation being enacted by virtue

of powers derived under the Police Act of 1861. With the

enactment of Bihar Police Act, 2007, the Police Act, 1861, to

the extent of its application in the State of Bihar, has been

repealed. When the principal legislation has been repealed,

any delegated legislation, made by virtue of such principal

Act, cannot survive or, at least, override the new legislation,

namely, Bihar Police Act, 2007.

          86.       Let us assume, for a moment, that Section 2

(s) of the Code of Criminal Procedure is the source of power to

set up a police station. On the other hand, Section 8 of Bihar

Police Act, 2007, also provides for setting up of a police

station under certain circumstances.

          87.       The question, which, then, would arise is that

between the provisions of the Code of Criminal Procedure and
      Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                            54/134




the Bihar Police Act, 2007, which law would prevail if there is

a conflict in the mode and manner by which a police station

can be set up. The conflict lies in the fact that Section 2 (s) of

the Code of Criminal Procedure defines "Police station" to

mean any post or place declared, generally or specially, by the

State Government, to be a police station, and includes any

local area specified by the State Government in this behalf. On

the other hand, Section 8 of the Bihar Police Act, 2007,

dealing with a police station, provides that the government,

considering the area status of crime, duty in relation to law

and order, the distance being covered by the public in

reaching the police station, may, by notification, set up as

many police station along with required number of police

posts as it deems expedient.

          88.       The     crucial     distinction      between   the   two

provisions lies in the expression notification. If I adopt the

definition provided in Section 2 (m) of the Code of Criminal

Procedure, then, notification means a notification published in

the Official Gazette. It may be pointed out that Section 2(2) of

Bihar Police Act, 2007, provides that words and expressions

used in the Act shall have the same meaning as defined in

General Clauses Act, 1897, the Code of Criminal Procedure,

1973, and the Indian Penal Code, 1860.

          89.       Hence, for the purpose of Bihar Police Act,
      Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                            55/134




2007, a notification would mean notification in official gazette.

          90.       Now, notification is, ordinarily, an act of

delegated legislation. The Code of Criminal Procedure does not

empower      either     the    Central      Government       or   the   State

Government to exercise any power of delegated legislation.

Though Section 477 of the Code of Criminal Procedure

empowers framing of Rules under certain circumstances, such

Rules can be framed only by the High Court with the approval

of the State Government. The Code of Criminal Procedure

being a subject of Concurrent list, the Central and the State

Government        may,      under       certain      circumstances,     effect

amendments to the Code of Criminal Procedure; but under no

circumstances, an exercise of executive power is permissible

under the Code of Criminal Procedure.

          91.       By Sub-section (2) of Section 97 of the Bihar

Police Act, 2007, repeals the Police Act, 1861, to the extent

that the same relates to the State of Bihar. However, Section

97(3) provides that any action or proceeding, initiated under

the Police Act, 1861, before the Bihar Police Act, 2007, came

into force, shall not be challenged for non-compliance with the

Bihar Police Act, 2007. Sub-section (4) of Section 97 provides

that all references made to provisions of the Police Act, 1861,

shall be taken as references to the relevant provisions of the

Bihar Police Act, 2007.
      Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                            56/134




          92.       Coupled with the above, under Rule 73 of the

Bihar Police Manual, a police station has been defined with

same words as in Section 2(s) of the Code of Criminal

Procedure,      1973.      Rule      73     further      provides     that     all

investigating centres are "police station" for the purpose of

police administration. The Bihar Police Act, 2007, came into

force on 30.03.2007.

          93.       So far as the issue of establishment of a

'police station' is concerned, Section 8 of the Bihar Police Act,

2007, holds the field and provides the procedure to setup a

police station in the State of Bihar. Therefore, after the Bihar

Police   Act,     2007,      has     become        applicable,      i.e.,    after

30.03.2007, no place or post, since after the enforcement of

the Bihar Police Act, 2007, can be considered as a 'police

station' until the requirements of Section 8 are complied with.

One important requirement of Section 8 is the notification

declaring such a place or post to be a police station for the

purpose of the Code of Criminal Procedure.

          94.       The State legislature has plenary powers to

legislate with respect to 'police' and establishment of police

administration and police force for the State. The State

legislature, in Section 8, has delegated powers upon the State

Government to notify any place or post as a police station.

          95.       It goes without saying that in Bihar Police Act,
      Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                            57/134




2007, the State legislature has deliberately not adopted the

definition of 'police station' as given in clause (s) of Section 2

of   the   Code     of    Criminal      Procedure.           The    position    was

substantially different under the provisions of the Police Act,

1861.

           96.      In exercise of powers under Sections 7 and

12 of the Police Act, 1861, the Bihar Police Manual, 1978, was

framed     and     issued      with     the     authority          of   the    State

Government. The legislature of the State of Bihar adopted and

applied the Police Act, 1861, to the State of Bihar.

           97.      Therefore, considering the legislative power

of the State legislature under Entry-II in List-II of Schedule-7,

and executive powers of the State Government under Article

162 of the Constitution, the power to establish a police station

was, under the Police Act, 1861, vested in the State

Government. However, the State Government, by Rule 73 of

the Bihar Police Manual, 1978, adopted the definition of

Section 2(s) of the Code and, therefore, under the Police Act,

1861, a police station could be established by a mere

'declaration' as prescribed by clause (s) of Section 2 of the

Code of Criminal Procedure, 1973. However, since the Bihar

Police Act, 2007, has repealed the Police Act, 1861, the State

Government cannot but follow the mandate of Section 8 of the

legislation in force. Therefore, a notification must be published
       Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                             58/134




in the official gazette of the State to declare any place or post

as a 'police station' for the purpose of the Code of Criminal

Procedure, 1973.

             98.     We have held that, under the allocation of

subject-wise        legislative       powers     in    Schedule   7   of    the

Constitution, only the State legislature is competent to make

law    for     establishment          of    police     department     and    a

constitutionally valid police force empowered to 'investigate'

crimes.

             99.     In order to appreciate the real meaning of the

word notification, it would be proper to discuss the case of

Subhash Ramkumar Bind v. State of Maharashtra,

reported in (2003) 1 SCC 506, wherein the question before

the Supreme Court was whether 9 mm pistol and .38 calibre

revolver can be branded as prohibited firearms so as to attract

the culpability under Section 27(3) of Arms Act, 1959. In this

case, the Central Government had issued an administrative

note to all the States to consider 9 mm pistol and .38 calibre

revolver as prohibited forearms until the Arms Rules were

revised.

             100.    The appellant had challenged his conviction

for the offence under Section 27(3) Arms Act on the count

that 9 mm pistol and .38 calibre revolver are, otherwise, not

prohibited firearms within the definition of 2(1)(i) of the Arms
      Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                            59/134




Act, because a firearm can be termed as prohibited only when

the Central Government makes a notification in this regard.

          101.      The Supreme Court, in Subhash Ramkumar

Bind (supra), observed that notification, in common English

acceptation, means and implies a formal announcement of a

legally relevant fact and in the event of a statute speaking of

a notification being published in the Official Gazette, the same

cannot but mean a notification published by the authority of

law in the Official Gazette. It is a formal declaration and

publication of an order and shall have to be in accordance with

the declared policies or in the event the requirement of the

statute, in accordance therewith. The relevant observations

are reproduced as follows;

                                 "20...............Notification in common
                         English acceptation means and implies a
                         formal announcement of a legally relevant
                         fact and in the event of a statute
                         speaking          of    a     notification   being
                         published in the Official Gazette, the
                         same cannot but mean a notification
                         published by the authority of law in
                         the Official Gazette. It is on formal
                         declaration and publication of an order
                         and shall have to be in accordance with
                         the declared policies or in the event the
                         requirement of the statute then in that
                         event in accordance therewith."
                                                     (Emphasis is added)
        Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                              60/134




            102.      With regard to the above, the Supreme Court,

in Subhash Ramkumar Bind (supra), had placed reliance on

the case of Union of India v. Charanjit S. Gill, reported in

(2000) 5 SCC 742. In Chranjit Gill (supra), the Supreme

Court, while dealing with the Army Act, 1950, and the Court

Martials thereunder, had observed that the "notes" issued by

the authorities of the armed forces, for the guidance of the

officers connected with the implementation of the provisions

of the Act and the Rules, cannot supplement or supersede the

statutory rules. It was further held, in Charanjit Gill (supra),

that the administrative instructions issued or the notes

attached to the Rules, which are not referable to any statutory

authority, cannot be permitted to bring about a result, which

may take away the rights vested in a person governed by the

Act.

            103.      The Supreme Court, in Subhash Ramkumar

Bind      (supra),      accordingly,        held     that      issuance   of   an

administrative order or a note pertaining to special type of

weapons to bring it within the ambit of the Arms Act, 1959,

which was hitherto not being included therein, cannot be said

to be included in the manner as it has sought to have been so

done. It further held that when the statute speaks of a

notification, in the Official Gazette, can an administrative note

in relation to importation of a prohibited arm be termed to be
      Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                            61/134




sufficient so as to come within the ambit of the statutory

requirement of a notification in the Official Gazette -- the

answer    cannot      but     be     in   the    negative.    Administrative

instructions cannot possibly be a substitute for a notification,

which stands as a requirement of the statute. Hence, the

question of there being any notification, even in the guise of

an administrative order, does not and cannot arise. The

requirement of the statute is sacrosanct and since the issue

shall have to be dealt with utmost care and caution, without

the issuance of a notification, question of a conviction, under

Section 27(3) of the Arms Act, 1959, would not arise.

          104.      Deriving         necessary        rationale   from   the

judgment of Subhash Ramkumar Bind (supra), when

Section 8 of the Bihar Police Act, 2007, is read, it would be

seen that it provides that a police station can be set up by a

notification and, hence, any other mode of setting up of police

station, dehors the mandate of Section 8, would not be proper

and such police stations will have to be considered as illegally

set up. It also follows that declaration, in the context of

notification, is only the intended consequence of notification.

Therefore, a 'declaration' within the meaning of 2(s), could be

made only by way of publishing a 'notification' issued under

the Authority derived from Section 8 of the Bihar Police Act,

2007, and not otherwise.
      Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                            62/134




          105.      Consequently, neither the State Government

nor the Central Government is competent to notify a place or

post as police station within the meaning of Section 2 (s) of

the Code of Criminal Procedure. The only source of power,

logically traceable to, is Section 8 of the Bihar Police Act,

2007,   which      does      speak      of   notification     as   the      mode

empowering the State Government to exercise its executive

function in setting up and declaring a police station.

          106.      If one still finds a conflict between the

provisions of Section 2 (s) of Code and Section 8 of Bihar

Police Act, 2007, then, it may be pointed that the scheme of

arrangement, whereby setting up of a police station is left to

be decided by the State Government, is further fortified by a

conjoint reading of Section 4 and 5 of the Code of Criminal

Procedure. Section 4 and 5 of the Code of Criminal Procedure

are reproduced below :

                                 "4. Trial of offences under the
                         Indian Penal Code and other laws.--
                         (1) All offences under the Indian Penal
                         Code (45 of 1860) shall be investigated,
                         inquired into, tried, and otherwise dealt
                         with        according        to     the   provisions
                         hereinafter contained.
                                 All offences under any other law
                         shall be investigated, inquired into, tried,
                         and otherwise dealt with according to the
                         same        provisions,     but     subject   to    any
      Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                            63/134




                         enactment for the time being in force
                         regulating        the     manner      or    place    of
                         investigating,        inquiring     into,   trying   or
                         otherwise dealing with such offences.
                                 5. Saving-- Nothing contained in
                         this Code shall, in the absence of a
                         specific provision to the contrary, affect
                         any special or local law for the time being
                         in force, or any special jurisdiction or
                         power conferred, or any special form of
                         procedure prescribed, by any other law for
                         the time being in force."


          107.      It would appear that Section 4 provides that

the investigation, inquiry and trial of offences under the Penal

Code, shall be in accordance with the procedure provided in

the Code of Criminal Procedure. Section 4 (2) further provides

that investigation, inquiry and trial in connection with penal

laws other than Penal Code, shall also be done in accordance

with the procedure prescribed in the Code of Criminal

Procedure. However, if a special law or local law prescribes

any special mode of investigation, inquiry and trial, which is

other than the general provisions prescribed by the Code of

Criminal Procedure, the special procedure would prevail over

the general procedure prescribed in the Code of Criminal

Procedure.

          108.      A succinct elaboration of Section 5 can be

found in the case of Maru Ram v. Union of India, reported
      Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                            64/134




in (1981) 1 SCC 107, wherein the Supreme Court observed

that the anatomy of the savings section (Section 5) is simple,

yet subtle. Broadly speaking, there are three components to

be separated. Firstly, the Criminal Procedure Code, generally,

governs matters covered by it. Secondly, if a special or local

law exists covering the same area, the latter law will be saved

and will prevail. Now comes the third component, which may

be clinching. If there is a specific provision to the contrary,

then, that will override the special or local law.

          109.      The      relevant      paragraph,        in   Maru     Ram

(supra), is reproduced as follows;

                                 "33. The anatomy of this savings
                         section is simple, yet subtle. Broadly
                         speaking, there are three components to
                         be separated. Firstly, the Procedure Code
                         generally governs matters covered by it.
                         Secondly, if a special or local law exists
                         covering the same area, this latter law will
                         be saved and will prevail. The short-
                         sentencing         measures         and     remission
                         Schemes         promulgated         by    the   various
                         States are special and local laws and must
                         override. Now comes the third component
                         which may be clinching. If there is a
                         specific provision to the contrary, then
                         that will override the special or local law."


          110.      Again, dealing with Section 4 and Section 5 of

the Code of Criminal Procedure, the Supreme Court, in the
      Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                            65/134




case of Directorate of Enforcement v. Deepak Mahajan,

reported in (1994) 3 SCC 440, held that Section 4(2) of the

Code corresponds to Section 5(2) of the old Code. Section

26(b) of the Code corresponds to Section 29 of the old Code

except for a slight change. Under the present Section 26(b),

any offence, under any other law, shall, when any court is

mentioned in this behalf in such a law, be tried by such court

and when no court is mentioned in this behalf, may be tried

by the High Court or other court by which such offence is

shown in the First Schedule to be triable. The combined

operation of Sections 4(2) and 26(b) of the Code is that the

offence complained of should be investigated or inquired into

or tried according to the provisions of the Code, where the

enactment, which creates the offence, indicates no special

procedure.

          111.      The Supreme Court, in Deepak Mahajan

(supra), further held that Section 5 of the Code, which is for

all practical purposes identical with the relevant portion of the

corresponding Section 1(2) of the old Code, also deals with

special laws. In this regard, the Supreme Court, in Deepak

Mahajan (supra), referred to the case of Vishwa Mitter of

Vijay Bharat Cigarette Stores v. O.P. Poddar, reported in

(1983) 4 SCC 701, wherein it was held as follows;

                                 "... Section 190, thus, confers power
                         on any Magistrate to take cognizance of
 Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                       66/134




                    any offence upon receiving a complaint of
                    facts which constitute such offence. It
                    does        not     speak           of     any          particular
                    qualification            for         the       complainant.
                    Generally speaking, anyone can put the
                    criminal law in motion unless there is
                    specific provision to the contrary. This is
                    specifically indicated by the provision of
                    sub-section         (2)        of    Section            4      which
                    provides that all offences under any other
                    law -- meaning thereby law other than the
                    Indian Penal Code -- shall be investigated,
                    inquired into, tried and otherwise dealt
                    with according to the provisions in the
                    Code of Criminal Procedure but subject to
                    any enactment for the time being in force
                    regulating         the     manner            or         place     of
                    investigating,          inquiring          into,       trying     or
                    otherwise dealing with such offences. It
                    would follow as a necessary corollary that
                    unless in any statute other than the Code
                    of Criminal Procedure which prescribes an
                    offence and simultaneously specifies the
                    manner or place of investigating, inquiring
                    into, trying or otherwise dealing with such
                    offences, the provisions of the Code of
                    Criminal Procedure shall apply in respect
                    of    such        offences          and    they         shall    be
                    investigated,           inquired          into,        tried    and
                    otherwise dealt with according to the
                    provisions         of     the        Code         of     Criminal
                    Procedure."
      Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                            67/134




          112.      The Supreme Court, in Deepak Mahajan

(supra), also referred to the case of A.R. Antulay v. Ramdas

Sriniwas Nayak, reported in (1984) 2 SCC 500, with regard

to applicability of Section 4 with reference to the Prevention of

Corruption Act, 1947, wherein the Constitution Bench of

Supreme Court, while examining the similar question, laid

down the law in the following words:

                                 "In     the     absence     of   a   specific
                         provision made in the statute indicating
                         that offences will have to be investigated,
                         inquired into, tried and otherwise dealt
                         with according to that statute, the same
                         will have to be investigated, inquired into,
                         tried and otherwise dealt with according to
                         the Code of Criminal Procedure. In other
                         words, Code of Criminal is the parent
                         statute which provides for investigation,
                         inquiring into and trial of cases by criminal
                         courts of various designations."


          113.      The Supreme Court, in Deepak Mahajan

(supra), finally summed up by holding that Section 4 is

comprehensive and that Section 5 is not in derogation of

Section 4(2) and it only relates to the extent of application of

the Code in the matter of territorial and other jurisdiction, but

does not nullify the effect of Section 4(2).

          114.      In short, the provisions of the Code of

Criminal Procedure would be applicable to the extent in the
      Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                            68/134




absence of any contrary provision in the Special Act or any

special provision excluding the jurisdiction or applicability of

the Code. In fact, the second limb of Section 4(2) itself limits

the application of the provisions of the Code reading, "... but

subject to any enactment for the time being in force

regulating the manner or place of investigating, inquiring into,

trying or otherwise dealing with such offences."

          115.      Situated thus, when Section 8 of the Bihar

Police Act, 2007, prescribes the 'manner' in which a police

station is to be set up, the said Act, being a local law

providing special procedure, would prevail over the provisions

of the Code of Criminal Procedure or, for that matter, on other

laws in force.

          116.      It is, thus, apparent that the source of power

to set up a police station lies only in the Bihar Police Act,

2007, and not in Code of Criminal Procedure.

          117.      Considering the fact that a notification, in

terms of Bihar Police Act, 2007, means a gazette notification,

it clearly follows that police station, upon coming into force of

the Bihar Police Act, 2007, could be set up by the State

Government and established not merely by a declaration, but

such a declaration has to be published in a gazette notification

in exercise of powers under Bihar Police Act, 2007.

          118.      Hence, an interpretation, which seeks to trace
      Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                            69/134




the source of power of the State Government, to create a

police station, to Section 2 (s) of the Code of Criminal

Procedure would amount to shifting a subject of State List to a

Concurrent      List,   which        would    be    in       utter   violation   of

Constitutional scheme of federal structure as envisaged by

Article 245 and Article 246 of the Constitution.

          119.      Hence, I conclude that the provisions of the

Bihar Police Act, 2007, holds the field with regard to

establishment of a 'Police station', within the territories of the

State of Bihar. There is no conflict between the provisions of

Section 2 (s) of the Code and that of Section 8 of Bihar Police

Act, 2007, as the Code only seeks to complement the Bihar

Police Act, 2007. As a result, no discussion on the question of

repugnancy is called for.

          120.      Be that as it may, in the present case, it must

be noted that the issue is not merely about the definition of

police station, the petitioners have challenged the powers of

State Government to set up a police station in the nature of

Economic Offence police station.

          121.      Hence, the principal question involved is:

whether the State Government is competent to set up a

police station in the nature of Economic Offence police

station?

          122.      Having held that the power to set up a police
      Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                            70/134




station lies in the Bihar Police Act, 2007, the question, which,

now, needs to be answered is: whether a police station, in

the nature of Economic Offences Police Station, can be

set up by exercising powers under the Bihar Police Act,

2007.

           123.     Section 8 of        the    Bihar     Police   Act,   2007,

dealing with a police station, provides that the government,

considering the area status of crime, duty in relation to

law and order, the distance being covered by the public

in reaching the police station may, by notification, set up

as many police station along with required number of police

posts as it deems expedient.

           124.     Section 8 (1) of the Bihar Police Act, 2007,

provides three basic objectives under which a police station

may be set up by the Government. The objectives are as

follows;

                                 area status of crime,
                                 duty in relation to law and order,
                                 the distance being covered by
                         the     public       in   reaching       the    police
                         station


           125.     Section 9 of the Bihar Police Act, 2007, deals

with police station to prevent atrocities against Scheduled

Castes/Scheduled Tribes. Section 13 of the Bihar Police Act,

2007, provides for setting up of Railway Police covering such
      Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                            71/134




areas as may be specified by the Government.

           126.     It will be seen that Section 8 of the Bihar

Police Act, 2007, takes care of the logistics issues in dealing

with crimes and does not provide for setting up of a police

station for economic offences. Section 9 of the Bihar Police

Act, 2007, provides for setting up of a police station to

prevent atrocities against Scheduled Castes/Scheduled Tribes.

Section 13 of the Bihar Police Act, 2007, on the other hand,

deals with setting up of a Railway Police. Section 13 of the

Bihar Police Act, 2007, also does not deal with economic

offences.

           127.     In the entire Act, apart from Section 8, 9 and

Section 13, no other provision can be found, which empowers

the State Government to set up a police station other than the

ones conceived of by Sections 8, 9 and Section 13 of the Act

of 2007.

           128.     Section 41 of the Bihar Police Act, 2007,

provides that in order to investigate economic offences along

with offences of serious and other complex nature, one or

more special investigation cell shall be created in each district,

which shall have such number of officers and staff as the

government deems proper. Such cell shall be in control and

supervision of Additional Superintendent of Police.

           129.     A cell is obviously not a police station. It
      Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                            72/134




definitely means a section or unit of police, in a district, with

special investigation skills to investigate economic offences

along with offences of serious and other complex nature.

Since the Bihar Police Act, 2007, itself does not define the

Special Investigation Cell to be a police station, it becomes

obvious that such a cell or unit, at a police station, is

incompetent to receive and register an First Information

Report as provided under Section 154 of the Code of Criminal

Procedure.

          130.      In    the     present      case,     by    virtue     of   the

impugned notification, the State Government has notified the

Economic Cyber Crime Unit as Economic Offences Police

Station and, that too, for the entire State.

          131.      It may be pointed out that the letter of the

State Government, addressed to the Accountant General

(A&E), Bihar, Patna, conveying the State Government's

decision of converting Economic and Cyber Crime unit as

Economic Offences Police Station, has been relied upon by the

State-respondents as a declaration of a police station within

the meaning of Section 2(s) of the Code of Criminal

Procedure.      The      relevant     portion      of    the    letter,    dated

15.12.2011, which has been treated as declaration for

establishment of a police station, for the purpose of Section

2(s), reads:

                                 "The       State       Government         after
      Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                            73/134




                         due      consideration              has     decided     to
                         convert the aforesaid economic and
                         cyber        crime        unit       into     economic
                         offence police station. The available
                         infrastructure           of Economic              Offence
                         unit shall be utilized by the converted
                         Economic           and      Cyber         crime    police
                         station. In this way, it will not incur
                         any additional financial liability and it
                         will     also      not      require        creation     of
                         further posts. "
                                                     (Emphasis is added)


           132.      A bare reading of what is contend in Clause

(3) of the Letter, dated 15.12.2011, aforementioned, cannot,

by any means, be treated as a declaration of a police station

within the meaning of Section 2(s) inasmuch as it is merely a

decision of the Government of converting Economic and Cyber

Crime Unit into Economic Offences Police Station. This

decision     was     followed        by    Gazette        Notification,      dated

25.03.2013, with retrospective effect, because the First

Information Reports, in the present cases, were already

registered     even     before       the    Gazette       Notification,      dated

25.03.2013, was published.

           133.      The relevant portion of the notification, dated

25.3.2013,      is    reproduced          below;     "Whereas         the     State

Government communicated its decision regarding creation of

"Economic      Offence       police       station"    vide     Home         (Police)
      Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                            74/134




Department's sanction order No. 9085 dated 15.12.2011.

                                 Now, therefore, in exercise of the
                         powers conferred by sub-Section (s) of
                         Section       2    of    the    Code    of     Criminal
                         Procedure, 1973, the State Government
                         hereby,       declares      the     aforesaid    police
                         station      as      "Economic       Offence     police
                         station" with retrospective effect from the
                         date 15.12.2011 ...its jurisdiction shall be
                         the whole of State of Bihar. This police
                         station      shall      investigated   those     cases
                         which will be taken over by the "Economic
                         Offence Unit"


          134.      The very reading of the impugned notification

would reveal that as on 15.12.2011, there was no declaration

or notification of a police station in the nature of Economic

Offences Police Station. The declaration was made only on

25.3.2013, whereby the Economic Offences Police Station,

claimed to have been created on 15.12.2011, was declared as

Economic Offences Police Station with retrospective effect.

          135.      By giving retrospectivity to the creation of

Economic Offences Police Station on 15.12.2011, the State

Government sought to validate the setting up of Economic

Offences Police Station, created on 15.12.2011, since at that

point of time, no declaration of such a police station was made

inasmuch as the requisite notification came to be published

only on 25.03.2013.
      Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                            75/134




          136.      Thus, admittedly, the setting up of Economic

Offences Police Station, on 15.12.2011, was not in accordance

with law and, therefore, incompetent to receive and register

First Information Report. The subsequent notification, dated

25.3.2013, whereby the setting up of Economic Offences

Police Station, on 15.12.2011, is sought to be validated, was

made by tracing the source of power to make such notification

in Section 2(s) of Code of Criminal Procedure.

          137.      As have been elaborately held hereinbefore,

Section 2 (s) of the Code of Criminal Procedure does not

empower the State Government to issue any notification;

rather, the source of power lies in Bihar Police Act, 2007.

          138.      Hence, the declaration, made by notification,

dated 25.3.2013, giving retrospectivity to the setting up of

Economic Offences Police Station, was done in a manner not

sanctioned by law. As a result thereof, the aspect of

retrospectivity, by virtue of notification, dated 25.3.2013, also

loses its significance and cannot elevate the decision, dated

15.12.2011, to the status of a declaration of a police station in

the nature of Economic Offences Police Station within the

meaning of Section 2(s).

          What, then, would be the consequences if, by

          erroneous          understanding            of     the   source   of

          power, the State Government creates a police
      Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                            76/134




          station for special offences, which it, otherwise,

          has no powers to set up under the Bihar Police

          Act,     2007.             Again,     what         would   be   the

          consequences of investigation carried out by

          such         Investigation             agency,        when      its

          constitution itself is found to be widely without

          the sanction of law?

          139.      As candidly admitted to by Mr. B.P. Pandey,

the learned Senior Counsel for the petitioner, a crime would

never disappear and it would always remain a subject matter

of investigation, but he submits with equal vigour that

investigation must be fair, for, an unfair investigation can

never be the basis of a fair trial, which an accused person is

entitled to.

          140.      Every investigation culminates into a report

under Section 173 of the Code of Criminal Procedure. The

report, under Section 173 of the Code of Criminal Procedure,

may contain an opinion, under Section 169 of the Code of

Criminal Procedure, commonly known as final report or an

opinion, under Section 170, commonly known as charge

sheet. It is on the basis of the report under Section 173 of the

Code of Criminal Procedure, read with Section 190 (1)(b) of

the Code of Criminal Procedure, that a Magistrate takes

cognizance.
      Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                            77/134




          141.      Now, Section 2 © of the Code of Criminal

Procedure defines police report as a report forwarded by a

police officer to a Magistrate under sub-Section (2) of Section

173 of the Code of Criminal Procedure. Section 173 (1) of the

Code of Criminal Procedure provides that every investigation,

under Chapter XII, shall be completed without unnecessary

delay. Section 173 (2) of the Code of Criminal Procedure

further   provides       that    as     soon       as    the   investigation    is

completed, the Officer-in-Charge of the police station shall

forward to a Magistrate empowered to take cognizance of the

offence on a police report, a report in the form prescribed by

the State Government, stating -

                                 "(a) the names of the parties;
                                 (b) the nature of the information;
                                 (c) the names of the persons who
                         appear         to    be        acquainted     with    the
                         circumstances of the case;
                                 (d) whether any offence appears to
                         have been committed and, if so, by
                         whom;
                                 (e) whether the accused has been
                         arrested;
                                 (f) whether he has been released on
                         his bond and, if so, whether with or
                         without sureties;
                                 (g) whether he has been forwarded
                         in custody under section 170
                                 (ii)        The        officer      shall    also
                         communicate, in such manner as may be
        Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                              78/134




                             prescribed by the State Government, the
                             action taken by him, to the person, if any
                             whom the information relating to the
                             commission of the offence was first given"


            142.      It is apparent from a reading of Section 173

(2) of the Code of Criminal Procedure that a Magistrate,

empowered to take cognizance on police report, can take

cognizance only when the report is submitted by an Officer-in-

Charge of a police station and not otherwise. There may be

several police forces in the State, for instances, Armed Police,

such as, those conceived under Section 4 of the Bihar Police

Act, 2007; but as would be seen, these police forces have not

been entrusted with the power to investigate offences.

            143.      In the case of State of Haryana v. Bhajan

Lal,     reported       in     1992       Supp       (1)       SCC   335,   the

Superintendent of Police had directed the Station House

Officer of a police station to investigate an offence under the

Prevention of Corruption Act even though there was statutory

prohibition in such investigation. The Superintendent of Police

had given absolutely no reason, in directing the Station House

Officer, to investigate and, in these circumstances, the

Supreme Court held that the order of the Superintendent of

Police is directly in violation of the dictum laid down by

Supreme Court. Resultantly, it was held that the Station

House Officer was not clothed with the requisite legal
      Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                            79/134




authority, within the meaning of the second proviso of Section

5 A(1) of the Act, to investigate the offence under clause (e)

of Section 5(1) of the Act.

          144.      In the ultimate analysis, the Supreme Court,

in Bhajan Lal (supra), quashed the commencement as well

as the entire investigation on the sole ground that the Station

House Officer is not clothed with valid legal authority to take

up the investigation and proceed with the same within the

meaning of Section 5A(1) of the Prevention of Corruption Act,

though in the process the Supreme Court also gave liberty to

the State Government to direct an investigation afresh, if it so

desires, through a competent police officer empowered with

valid legal authority in strict compliance of law.

          145.      In the present case, not only the process of

setting up of Economic Offences Police Station was wrong, but

the legal basis of such a police station has also been found to

be contrary to law. Consequently, any First Information Report

registered by the said police station, either prior to or after

the Gazette Notification, dated 25.3.2013, was non est in law

and continues to be so. The registration of First Information

Reports by the Economic Offences Police Station was wholly

without jurisdiction and void ab initio. This apart, under the

scheme of Bihar Police Act, 2007, the Economic Offences

Police Station cannot be established having jurisdiction all
                   Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016

                                          80/134




             over the State of Bihar. Hence, the Economic Offences Police

             Station, even by virtue of the Gazette Notification, dated

             25.03.2013

, cannot, but be held to be ultra vires the Act and, therefore, void ab initio. Resultantly thus, the First Information Report, involving allegations of an offence committed under the Prevention of Corruption Act, 1988, have to be registered and investigated by an ordinary police station. In the case at hand, the establishment of the police station, in question, is ultra vires and investigation carried on was void ab initio. The result of the investigation is, therefore, wholly unenforceable and untenable in law and needs to be interfered with leaving it to the discretion of the State Government to pursue, in accordance with law, the allegations if there is substance in the allegation made against the petitioners.

146. In the result and with the observations made above, the writ petitions stand allowed leaving the parties to bear their own cost(s).

(I.A. Ansari, CJ) Pawan/-

Per: HONOURABLE MR. JUSTICE CHAKRADHARI SHARAN SINGH

147. The petitioner of Cr. W.J.C. No. 563 of 2013 was initially appointed as Clerk and at the relevant point of time, he was serving as Enforcement Sub-Inspector at Kaimur, under the Transport Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016 81/134 Department, Government of Bihar. He has been made accused of an offence punishable under Section 13(2) read with Section 13(1) (e) of the Prevention of Corruption Act, 1988 with the allegation that he possesses properties, disproportionate to the known sources of his income to the tune of Rs. 5, 16, 36,623 (Five crores Sixteen lac thirty six thousand six hundred twenty three) which is 11,603.623.73% of his known sources of income. An FIR, being Economic Offence Police Station Case No. 5 of 2013 (Special Case No. 3 of 2013) with the said allegation has been registered with the Economic Offence Police Station, Patna, on 19.02.2013.

148. The petitioner of Criminal Writ Jurisdiction Case No. 231 of 2016 was at the time of institution of the First Information Report posted as District Sub-Registrar at Bhagalpur. With an allegation that he acquired property to the tune of Rs. 1, 64, 49,500/- (One crore sixty four lacs fourty nine thousand five hundred) over and above his known sources of income, Economic Offence Police Station Case No. 23 of 2013 has been registered on 08.06.2013, for the offences punishable under Section 13(2) read with Section 13(1) (e) of the Prevention of Corruption Act, 1988.

149. Petitioner of CWJC No. 6660 of 2016 was posted as Deputy Inspector General of Police, Saran Range. He is an accused in Economic Offences Police Station Case No. 02 of 2013. Allegation Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016 82/134 against him is that misusing and abusing his office of Deputy Inspector General of Police, he had put a businessman, engaged in trade of liquor, under threat and fear of his implication in a criminal case with intent to extort from him an amount of Rs.10 crores. The said demand was made by him from the informant personally, in presence of a middleman. On an information given by the complainant to the Director General of Police, the matter was enquired into and a trap was laid in which two middlemen, namely, Dipak Kumar Abhisek and Ajay Dubey were arrested. Dipak Kumar Abisekh, who is accused in Economic Offence police Station Case No. 02 of 2013 (Special Case No. 05 of 2013) is the petitioner of Cr. W.J.C. No. 353 of 2015. It is alleged that they have, thus, committed offence punishable under Sections 8 and 9 of the Prevention of Corruption Act and Sections 387, 389 read with Section 109 of the Indian Penal Code.

150. The petitioner of CWJC No. 1219 of 2016 has not disclosed the nature of allegation made against him nor the position which he held or his holding under the State Government of Bihar or any other establishment. He has been implicated in a case registered for offences punishable under Sections 420, 468, 478 and 120B of the Indian Penal Code registered with Economic Offences Police Station vide Economic Offence P. S. Case No. 23 of 2012 registered on Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016 83/134 20.10.2012.

151. In all the applications, a common issue has been raised with respect to validity of creation of a police Station called "Economic Offences Police Station" which has registered and investigated all the First Information Reports in question. It is their common case that creation of Economic Offence Police Station itself being in breach of mandatory requirements under Bihar Police Act, 2007 (hereinafter referred to as the Act) and the Code of Criminal Procedure, 1973, (hereinafter referred to as the Code), registration of First Information Reports by such police Station is also incompetent and, therefore, the FIRs and all proceedings arising out of the same need to be quashed.

152. We have heard Mr. B.P. Pandey, learned Senior Advocate appearing on behalf of the petitioner in Cr.W.J.C. No. 563 of 2013, Md. Shamimul Hoda, learned counsel appearing on behalf of petitioner in Cr.W.J.C. No. 231 of 2016, Mr. Sanjay Kumar Sinha, learned counsel appearing on behalf of petitioner in Cr.W.J.C. No. 353 of 2016, Mr. Chakrapani, learned counsel appearing on behalf of petitioner in CWJC No. 1219 of 2016 and Mr. Ranjan Kumar Shrivastava, learned counsel appearing on behalf of petitioner in CWJC No. 6660 of 2016. Mr. Lalit Kishore, learned Principal Additional Advocate General and Mr. Anjani Kumar, Learned Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016 84/134 Additional Advocate General have represented the State of Bihar, whereas Mr. Vishwanath Prasad Sinha, learned Senior Counsel, Mr. Ramakant Sharma, learned Senior Counsel, Mr. Rajiv Ranjan Prasad, learned counsel and Mrs. Soni Shrivastava, learned counsel have represented the Economic Offences Unit, Bihar.

Background facts relating to creation of Economic Offences Police Station:

153. In order to appreciate the challenge to creation of Economic Offences Police Station I need to first notice the background and the manner in which the Economic Offence Police Station came to be created, whereafter I will be testing, with reference to statutory provisions and submissions advanced on behalf of the parties, legality of the creation of the said police Station.
154. Through a communication, dated 20.11.2008, issued from the Office of the Director General of Police, Bihar, addressed to the Home (Police Department), Government of Bihar, a proposal was initiated for creation of an economic and cyber crime unit. For the said purpose, posts of various types at various levels were required to be sanctioned. It appears that in February, 2010, certain posts were sanctioned for the said Unit and, accordingly, through letter dated 30.04.2010 the State Government communicated its decision regarding creation of posts or constitution of economic cyber crime unit, to the office of the Accountant General (A&E) Bihar, Patna.

Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016 85/134 Subsequently, the Director General of Police, Bihar, taking into account the rise in Economic Offences, suggested the State Government that there should be an Economic Offence Unit under direct control of the Director General of Police to deal with Economic Offences and Corruption cases. The Director General of Police also sent a proposal to the State Government for creation of Economic Offences Police Station by declaring the office of the Superintendent of Police, Economic Offence Unit, Bihar, Patna, as Police Station, having jurisdiction over the entire State of Bihar. The Director General, in his communication, made it clear that there would be no need to create new posts for proposed Economic Offences Police Station and it could be made functional with resources already available with Economic Offences Unit. After some deliberations, the State Government through Home (Police) Department came out with an order creating Economic Offence Unit under the direct control of the Director General of Police. It was made clear in the said order that Superintendent of Police (Food), Superintendent of Police (Economic Offence/Cyber Crime) and Superintendent of Police (Cooperative Vigilance Cell) shall be part of the Economic Offence Unit, along with their subordinates. A separate building was proposed for the said Unit pending which, a building was decided to be taken on rent, for the said purpose. Thereafter, the Home (Police) Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016 86/134 Department, Government of Bihar through communication, dated 15.12.2011, conveyed its decision to the Accountant General (A & E) to convert the said Economic Cyber Crime Unit in the shape of Economic Offence Police Station.

155. Nearly 15 months thereafter, the State Government of Bihar came out with a notification, dated 25.03.2013, in exercise of power conferred under Section 2 (s) of the Code of Criminal Procedure, 1973 declaring the aforesaid police Station as Economic Offence Police Station with retrospective effect from the date, when such decision was made and communicated to the Accountant General, Bihar i.e. 15.12.2011; having its jurisdiction over the whole of the State of Bihar. It is mentioned in the said notification that the Police Station shall investigate those cases which will be taken over by the Economic Offences Unit.

Main statutory provisions:

156. Section 2 (s) of the Code gives the definition of a police Station and reads thus:-

"2 (s):- "police station" means any post or place declared generally or specially by the State Government, to be a police station, and includes any local area specified by the State Government in this behalf'".

157. The State legislature has enacted Bihar Police Act, 2007 which came into force with effect from the date of its publication in official gazette on 30.03.2007. Section 7 of the Act contemplates Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016 87/134 declaration of an area as a police District, by notification. The Police administration of such police district, the provision mandates, shall be vested in the Superintendent of Police under the general control and superintendence of the District Magistrate. Section 8 of the Act prescribes that the State Government, considering the area, status of the crime, duty and relation to law and order and the distance to be covered by the public in reaching the Police Station may set up as many police stations along with required number of police posts in a police district, as it deem expedient, by way of notification. Section 9 of the Act empowers the State Government to constitute police station to prevent atrocities against Scheduled Caste and Scheduled Tribe. Section 13 of the Act deals with Railway Police and it empowers the State Government to create one or more "special police district" for the said purpose. It empowers the State Government to appoint one Superintendent of Police and one or more Assistant and Deputy Superintendent of Police and other Police Officers in required numbers to perform the police work relating to Railway Administration and to perform such duties as assigned to them from time to time by the State Government. Sub-section 3 of Section 13 of the Act prescribes that any police Officer, who has been assigned power to work under the said provisions through general or special order, may exercise power equivalent to the power of the Station Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016 88/134 House Officer of any police station in the concerned special district or in a part thereof.

158. Upon examination of Bihar Police Act, 2007, we notice that Section 8 of the Act lays down the manner in which a general police station can be set up. Section 9 empowers the State Government to notify police station(s) to prevent atrocities on Scheduled Caste and Scheduled Tribe. Section 7 of the Act deals with general police district, administration of which is vested in the Superintendent of Police, whereas Section 13 deals with special police district for Railway. Section 14 of the Act refers to State Intelligence and Crime Investigation Department to investigate the inter-state, inter-district and other specified offences. Sub-section 3 of Section 14 of the Act provides that in order to investigate various kinds of offences, on which special attention is required to be given or special consultation is necessary, there shall be a special wing in the Crime Investigation Department, to be headed by the Officer of the rank of the Superintendent of Police.

Grounds of challenge and submissions:

159. It is common plea on behalf of the petitioners that the Bihar Police Act, 2007 enacted by the State legislature does not contemplate setting up of a police Station like Economic Offence Police Station. It is their case that only such police stations which are Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016 89/134 notified or deemed to have been notified under the Police Act can register a First Information Report. It is their common case that the said Economic Offence Unit could not be declared as Economic Police Station by a communication dated 15.12.2011 without any notification in the official gazette as contemplated under Section 8 of the Act. It is also their case that subsequent notification in official gazette dated 25.03.2013, making creation of Economic Police Station retrospective, with effect from 15.12.2011 is illegal and incompetent. It is also their case that in no event, after enactment of Bihar Police Act, an Economic Offence Police Station could be created, the same having not been conceived under the Act. It is, accordingly, their case that registration of criminal cases and investigation thereof by a body which is not a police Station is wholly without jurisdiction and, therefore, the First Information Reports and the entire proceedings arising thereof deserve to be quashed.

160. It has been brought to our notice that the validity of the same Government notification, dated 25.03.2013, declaring Economic Offence Unit as police station was put to challenge in a proceeding under Article 226 of the Constitution of India, giving rise to CWJC No. 16548 of 2014 (Ramesh Prasad Diwakar and another vs. The State of Bihar and ors.) which was dismissed by a Division Bench of this Court in following terms by an order dated 19.09.2014:-

"The writ petitioners, two Government Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016 90/134 servants, now under suspension facing prosecution under the Prevention of Corruption Act, have challenged the constitutional validity of the Government notification issued by the State Government in exercise of power under Section 2(s) Cr.P.C. for establishment of an Economic Offences Police Station with retrospective effect from 15th December, 2011.
The learned advocate Mr. Dudhnath Singh has appeared for the petitioners. He has not been able to demonstrate that the impugned notification has been issued in violation of any enactment or of the Constitution of India. The reason for challenge is obvious.
We see no merit in this challenge. Petition is summarily rejected."

161. Mr. B.P. Pandey, learned Senior Advocate, appearing on behalf of the petitioner, advancing his leading argument, while questioning the legality of the notification in question, has submitted that Bihar Police Act does not contemplate creation of special police station to investigate into Economic offences. According to him, power to investigate into a crime is statutory in nature and unless a body is vested with such statutory power to investigate, any investigation done by it is meaningless has no status in the eyes of law. It has been submitted by him that Section 36 of the Act speaks of creation of special investigating Units but does not envisage creation of a police station. Referring to Section 41 of the Act which deals with creation of special investigation cell for investigating into Economic Offences and other serious and complicated crimes, he has submitted that this provision deals with creation of such cells at district levels and not at the State level, as has been done by the State Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016 91/134 Government through the impugned notification.

162. Referring to the decision of the State Government as contained in letter dated 15.12.2011 regarding conversion of Economic Offence Unit into a police station and subsequent notification published in official gazette dated 25.03.2013, he has contended that though the notification has been described to have been issued under Section 2(s) of the Code, since the Act does not empower creation of such police station, the notification is contrary to law and therefore not sustainable. It has also been submitted by him that 'Economic Offences' as mentioned in the notification is quite vague and uncertain. He submits that there is a well established, duly created police station for investigating into the criminal misconduct committed by the public servants and, therefore, creation of Economic Offence Station without demarcating its subject of operation is a mindless and arbitrary decision of the State Government.

163. Referring to the case of the petitioner Md. Yunus, of Cr. WJC No. 563 of 2013, Mr. Pandey has submitted that in this case, First Information Report has been registered in breach of Section 154 of the Code of Criminal Procedure inasmuch as there is no informant of the case and there is no explanation why his signature was not obtained. He has contended that if an information is received which is unanimous, the Officer-in-charge of a police station instead of Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016 92/134 registering the First Information Report at once could have first carried out a preliminary enquiry to ascertain the truthfulness or otherwise of the allegation. He has placed reliance on Supreme Court's decisions in case of Vineet Narayan Vs. Union of India reported in (1998) 1 SCC 226 and in case of Lalita Kumari vs. Government of U.P. reported in (2014) 2 SCC 1.

164. He has also submitted that the letter, dated 15.12.2011, merely conveys a decision of the State Government for conversion of the Economic Offences Unit into a Police Station. The notification, dated 25.03.2013 published in official gazette notifying the Economic Offence Unit as a Police Station is bad also for the reason that it does not indicate location or existence of an earlier Police Station and, therefore, giving the retrospective effect to creation of the Police Station is misleading.

165. He has put much emphasis on various provisions of the Bihar Police Act, 2007 in support of his submission that the said Act does empower the State Government to create Special Investigation Units as contemplated in Chapter V of the Act for effective investigation of crime with the help of scientific techniques. No provision, however, according to him, empowers the State Government for creation of a Police Station like the present one. He has submitted that the notification under challenge does not disclose Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016 93/134 the class, nature or type of cases or persons and their cases which should be investigated by the said Police Station.

166. Mr. B.P. Pandey, learned Senior Counsel has, however, very fairly submitted that a crime would never disappear and it is never suggested that if the petitioner has committed the offence, he must be absolved, on account of illegalities committed, if any, by the State and its agency. At the same time, he has submitted that if the illegality is pointed out at the earliest opportunity, the Court should not allow the said illegality to continue.

167. Mr. Chakrapani, learned counsel appearing on behalf of the petitioners of CWJC No. 1219 of 2016 has submitted that "Police" falls in Entry 2 or List II-State List of the 7th Schedule of the Constitution of India. Accordingly, according to him, Bihar Police Act, 2007 has been enacted laying down the mode and manner for creation of Police Stations and the types of the Police Station which can be created. He has submitted that the concept of Police Station in the State of Bihar has undergone a radical change with the enactment of the Bihar Police Act, 2007 which was earlier governed by the Bihar Police Manual, 1978. Under Rule 73 of the Bihar Police Manual, reference had been made to Section 2(s) of the Code whereas the Act makes specific provision for Police Station under Section 8 of the Code. He has contended that by virtue of enactment of the Act, wide Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016 94/134 connotation and definition of police station under Section 2(s) of the Code as well as Rule 73 of the Bihar Police Manual has been restricted and, according to him, the Act contemplates limited types of Police Station as contained under the Act. He has submitted that though Article 162 of the Constitution of India confers co-extensive powers to the State Executive with that of the State Legislature but the moment the Legislature of the State has enacted a law on a particular field/subject, it becomes an occupied field and executive power of the State is thereafter confined only to the extent of implementing the said legislation and State executive cannot go beyond what has been legislated.

168. He has placed reliance on Supreme Court's decisions in case of Paul Manoj Pandian Vs. Veldurai reported in ( 2011) 5 SCC 214 and in case of State of Jharkhand vs. Jitendra Kr. Srivastava reported in ( 2013) 12 SCC 210 on the point of roles of the State Executive in terms of the occupied field. He has submitted that it was well within the jurisdiction of the State Executive to have adopted the definition of the Police Station as given in Section 2(s) of the Code but since the State Legislature in its wisdom decided to act otherwise and thus, once the State Legislature in spite of existence of power, deemed it fit to exercise it in narrow compass, the State Executive is required to simply fall in line in terms of the legislation Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016 95/134 and not beyond what has been legislated.

169. He has further submitted that the Police Act being a Special Act will prevail over the General Act, i.e., Code of Criminal Procedure, 1973. He has placed reliance on Supreme Court's decision in support of his submission reported in (1988) 2 SCC 602( A.R. Antulay V. R.S. Nayak and ors and (2007) 9 SCC 179 ( P. Ragheva Kurup vs. V. Ananthekumari).. He has lastly submitted that the impugned notification relating to constitution of Economic Offence Police Station with retrospective effect is arbitrary and beyond jurisdiction.

170. Per Contra Mr. Anjani Kumar, learned Additional Advocate General representing the State of Bihar has submitted that the decision communicated vide letter, dated 15.12.2011 regarding conversion of Economic Offence Unit into Economic Office Police Station cannot be said to be per se illegal as according to him, Section 2(s) of the Code does not mandate publication of notification in official gazette. He has submitted that a police Station can be set up by the State by declaration as required under Section 2(s) of the Code. According to him, the Economic Offence Police Station came into being since 15.12.2011 itself after the State Government declared its decision as contained in letter dated 15.12.2011. He submits that subsequent notification published in official gazette, dated 25.03.2013 Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016 96/134 cannot, therefore, be said to be illegal on the ground of its retrospectivity. He has further submitted that even otherwise, no interference is required in the present matters in the facts and circumstances of the cases since the petitioners have not even pleaded nor been able to other establish any prejudice having caused to them resulting into failure of justice, because of registration of FIRs by Economic Offences Police Station or investigations having been conducted by the officials of said police Station.

Main issues involved:

171. After coming into force of Bihar Police Act, 2007, for the purpose of creation of a police station, within the meaning of Section 2(s) of the Code, whether it is mandatory for issuance of a notification in this regard as contemplated under Section 8 of the Act or a declaration as contemplated under Section 2(s) of the Code would satisfy the requirement of creation of police station, is perhaps the first and primal issue which needs to be addressed in order to deal with various submissions advanced on behalf of the parties.

172. Will it be just and proper to quash criminal cases lodged with Economic Offence Police Station and entire proceedings arising thereof, on the ground of absence of notification under Section 8 of the Act, creating such police station; exercising equitable writ jurisdiction of this Court, under Article 226 of the Constitution of Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016 97/134 India is the second question, which has arisen to be dealt with in the present cases.

173. Thirdly, can it be said that the Police Act, 2007 being Special Act shall prevail over the general enactment, i.e. Code of Criminal Procedure, 1973, applying the doctrine of generalia specialibus non derogant, is also a question of significance requiring consideration.

Discussions and conclusions:

174. Before I begin I need to advert to two Entries in Schedule 7 of the Constitution of India viz. Entry 2 of the List II and Entry 2 of List III.

175. Entry 2 of State List reads as follows:-

"Police (including railway and village police) subject to the provisions of entry 2A of List-I."

Entry 2 of List III ( Concurrent list) reads thus:-

"Criminal procedure, including all matters included in the Code of Criminal Procedure."

176. Apparently, thus, whereas the subject 'Police' is in the State List, the Code of Criminal Procedure is in the concurrent list. The two Entries are easily distinguishable. The Code of Criminal Procedure, 1973 has been enacted by the Parliament to consolidate and amend the law relating to Criminal Procedure. Section 2(s) of the Code defines a Police Station as any post or place declared generally Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016 98/134 or specially by the State Government, to be a police station, and includes any local area specified by the State Government in this behalf. Section 4 of the Code mandates that all offences under the Indian Penal Code shall be investigated, inquired into, tried and otherwise dealt with according to the provisions contained therein. Sub-section (2) of Section 4 of the Code prescribes that all offences under any other law (other than Indian Penal Code) shall be investigated, inquired into, tried and otherwise dealt with according to the same provisions, but subject to any enactment for the time being in force regulating the manner or place of investigating, inquiring into, trying or otherwise dealing with such offences.

177. Section 4 of the Code is being extracted hereinbelow for the benefit of quick ready reference:-

"4. Trial of offences under the Indian Penal Code and other laws.- (1) All offences under the Indian Penal Code ( 45 of 1860) shall be investigated, inquired into, tried, and otherwise dealt with according to the provisions hereinafter contained.
(2) All offences under any other law shall be investigated, inquired into, tried, and otherwise dealt with according to the same provisions, but subject to any enactment for the time being in force regulating the manner or place of investigating, inquiring into, trying or otherwise dealing with such offences."

178. It is apparent from the said provision that all offences are generally required to be investigated, inquired into, tried and Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016 99/134 otherwise dealt with according to the provisions of the Code, subject to any enactment regulating the manner and place of investigation, inquiring into the crime, or otherwise dealing with the offences other than the offence under any other law. Evidently, if no enactment is there prescribing such regulation as envisaged, all the offences under any law including those which are other than the offences punishable under the Indian Penal Code are to be investigated, inquired into and tried in accordance with the provisions of the Code.

179. Chapter XI and Chapter XII of the Code deal with the preventive action of the Police and information to the Police and their powers to investigate. The word "Police Station" figures in Section 154 of the Code and various Sections under Chapter XII of the Code. For example, Section 154 of the Code prescribes that every information relating to the commission of a cognizable offence, if given orally to an officer-in-charge of a police station, shall be reduced to writing by him or under his direction, and be read over to the informant; and every such information, whether given in writing or reduced to writing as aforesaid, shall be signed by the person giving it, and the substance therefore shall be entered in a book to be kept by such Officer in such form as the State Government may prescribe in this behalf. Section 156 of the Code empowers any officer-in-charge of a police station, to investigate any cognizable Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016 100/134 case which a Court having jurisdiction over the local area within the limits of such station would have power to inquire into or try under the provisions of Chapter XIII, without the order of a Magistrate. Sub- section (2) of Section 156 of the Code is relevant and prescribes that no proceeding of a police officer in any such case shall at any stage be called in question on the ground that the case was one which such officer was not empowered under this Section to investigate. Section 157 of the Code prescribes the procedure for investigation and Section 158 prescribes the procedure for submission of report under Section 157 of the Code. Under Section 154 of the Code "officer-in-charge of a police Station is required to receive information relating to commission of a cognizable offence and after reducing it to writing by him or under his direction, to enter it in a book to be kept by such officer. This process is popularly known as registration of First Information Report. Section 156 authorizes an officer in charge of a police station to investigate any cognizable case within his local limits. Apparently, thus, for registration of an FIR of a cognizable offence and investigation of a cognizable case, existence of a police station is a must. As has been noticed above, the police station in question has been notified under Section 2(s) of the Code.

180. It is quite significant to note that definition of "police station" does not find place in Bihar Police Act, 2007 though Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016 101/134 definition of "police district" is there in Section 2 (M) which reads thus:-

"2 (M). ^^iqfyl ftyk** ls rkRi;Z bl vf/kfu;e ds v/;k; AA ds [k.M 7 ds rgr vf/klwfpr fd, x, Hkw&Hkkx ls gS tks jktLo ftyk ls fHkUu gS;

181. Meaning thereby, a police district means a district notified under Section 7 of Chapter II of the Act which is different from revenue district. Section 7 of the Act enables the State Government to declare any area as a police district through notification. The very next provision, i.e. Section 8 deals with establishment of a police station by the State Government through notification based on population, area, status of crime and law and order situation and distance which the people will be required to traverse to reach the police station. However, there is no definition given of a police station under the Act, though police district has been defined. Section 2(2) of the Act postulates that the words and expressions used in this Act, which have not been specifically defined, shall have the same meaning as defined in General Clauses Act, 1897, Code of Criminal Procedure, 1973 and the Indian Penal Code, 1860. Section 2 of the Act is the definition clause. Sub-section 2 of Section 2 of the Act is relevant and is being extracted hereinbelow:-

Þ2- bl vf/kfu;e esa iz;ksx fd, x, ,sls 'kCnksa Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016 102/134 vkSj okD;ka'kks]a ftudh dksbZ fof'k"V O;k[;k ugha nh xbZ gS] dk vk'k; ogh gksxk tks lkekU; [kaM vf/kfu;e 1897] naM izfØ;k lafgrk 1973 vkSj Hkkjrh; naM lafgrk 1860 esa fn;k x;k gSAÞ
182. A careful scrutiny of Sub-section 2 of Section 2 of the Act read with Sections 7 and 8 leads us to one and only irresistible conclusion that definition of a police station even for the purpose of the Bihar Police Act, 2007 shall be the same as occurring in Section 2(s) of the Code. A police station created in exercise of power under Section 8 of the Act cannot be, in my considered view, a police station for the purposes of Criminal Procedure Code, till it is declared to be so under Section 2(s) of the Code.
183. Omission by the State Legislature in not defining "police station" in the Act is, thus intentional and with a purpose.

Apparently, the State Legislature in its wisdom decided to follow the definition of police Station as occurring in Section 2(s) of the Code despite providing a procedure in the Act for creation of a police Station. It has to be kept in mind that exercising legislative function with reference to Entry 2 of List II, the State legislature may enact law in relation to the subject 'police including Railway and village police'. The word "police", as occurring in Entry 2 of List II in its general sense connote a department of the Government charged with a duty to maintain internal peace and order. Giving definition of a "police Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016 103/134 station" in the Act other than the definition as given in the Code, which falls in Entry 2 of List III would have been probably hit by the provisions of Article 254 of the Constitution of India. In my view, keeping in mind the provisions under Article 254 of the Constitution of India, the State legislature while enacting the Act, intentionally omitted to prescribe definition of police Station which is explicitly included in the Code of Criminal Procedure. The intention of the State legislature to omit definition of police Station in the Act becomes crystal clear upon reading of sub-Section 2 of Section 2 of the Act, which has been quoted above and which prescribes that the meaning of the words and expressions, which have not been specially given, shall have the same meaning as occurring in the General Clauses Act, 1897, the Code of Criminal Procedure, 1973 and Indian Penal Code, 1860.

184. There is yet another significant aspect which is crucial for deciding the core issue involved in the present matter. With the enactment of Bihar Act, 2007, following enactments have been repealed by operation of sub-sections 2 and 3 of Section 97 of the Act:-

(i) Police Act, 1861 to the extent same relates to State of Bihar.
(ii) Bengal Military Police, Act, 1892.

Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016 104/134

185. Following actions/proceedings, however, have been saved by virtue of sub-sections 3 and 4 of Section 97 of Act:-

(i) Any act done or any proceeding initiated under the repealed Act.
(ii) All references made to provisions of the repealed Act (Police Act, 1861) shall be taken as reference to the relevant provisions of the present Act, viz, the Bihar Police Act, 2007.

186. Prior to enactment of Bihar Police Act, 2007, the Police Act, 1861 was holding the field. Bihar Police Manual, 1978 was framed and issued with the authority of the State Government under Sections 7 and 12 of the said Police Act, 1861. The preface of Bihar Police Manual read thus:-

"The Bihar Police Manual, 1978 ( Vol. I ( Rules), Vol. II (Forms) and Vol. III ( Appendices) is issued by and with the authority of the State Government under Sections 7 and 12 of the Police Act V, 1861. All the Rules etc. therein are binding on all police officers and are an authoritative guide to other concerned officers of Government."

187. This is not in dispute that after enactment of the Bihar Police Act, 2007, the provisions of the Bihar Police Manual have neither been superseded nor modified in any manner whatsoever. Essentially therefore, by operation of Section 97 of the Act, reference made to Police Act, 1861 in the Bihar Police Manual will have to be read as Bihar Police Act, 2007, since the directive/scheme/rule etc, Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016 105/134 contained in the said Police Manual have admittedly not been specifically superseded by any subsequent directive/scheme/rules issued or framed under the Bihar Police Act, 2007.

188. This situation takes me to have a look at Section 27 of the Bihar and Orissa General Clauses Act, 1917 which is pari materia with Section 24 of the General Clauses Act, 1897, which provides that where an enactment is repealed and re-enacted by a Bihar Act with or without modification, then unless it is otherwise expressly provided, any appointment, notification, order, scheme, rule, bye-law or form, made or issued under the repeal and enactment shall, so far as it is not inconsistent with the provisions enacted, continue to be in force and be deemed to have been made or issued under the provisions so re- enacted, until and unless it is superseded by any appointment, notification, order, scheme, rule, bye-law or form made or issued under the provisions so re-enacted.

189. Section 27 of the Bihar and Orissa General Clauses Act is being reproduced hereinbelow for quick reference:-

"27. Continuation of orders, etc. issued under enactments repealed and re-enacted.- Where any enactment is repealed and re-enacted by a Bihar and Orissa Act ( for Bihar Act) with or without modification, then, unless it is otherwise expressly provided, any appointment, notification, order, scheme, rule, bye-law or form, made or issued under the repealed enactment, shall, so far as it is not inconsistent with the provisions re-enacted, continue in force and be deemed to Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016 106/134 have been made or issued under the provisions so re-enacted, unless and until it is superseded by any appointment, notification, order, scheme, rule, bye-law or form made or issued under the provisions so re-enacted.

190. It is easily discernable from Section 27 of the Bihar and Orissa General Clauses Act, 1917 that upon re-enactment of an Act after repealing previous enactment, notifications, orders, rules, bye- law etc, framed under the previous enactment shall remain operative and shall be deemed to have been made or issued under the provisions so re-enacted, if such notification, order, scheme, rule, bye-law has not been superseded, specifically by any appointment, notification, order, rule etc. The only exception to this general rule is when such notification, order, scheme, rule or bye-law are not inconsistent with the provisions so re-enacted. As I have already noticed above, the Bihar Police Act does not contain any definition for "Police Station". Rule 73 of the Bihar Police Manual has borrowed the definition of Police Station from Section 2(s) of the Code of Criminal Procedure, 1973. It further, provides that for the purpose of police administration, all investigating centers are known as "Police Station". I would reiterate that the State legislature was aware, at the time of the enactment of Bihar Police Act, 2007, that the expression "Police Station" finds place in Bihar Police Manual and the Code and that appears to be the legislative intent and reason why it decided not to Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016 107/134 give another definition to the Police Station, than what is there in the Code, which has been borrowed in the Bihar Police Manual.

191. The plea of any inconsistency between the Bihar Police Act, 2007, Section 2(s) of the Code of Criminal Procedure vis-à-vis Rule 73 of the Bihar Police Manual can not be accepted for the simple reason that in my view, the State legislature considered it fit not to give any definition of a police Station, which exists in the Code and was earlier borrowed in the Police Manual and subsequently in Bihar Police Act, 2007 also by virtue of Section 2(2) of the Bihar Police Act, 2007.

192. For the benefit of quick reference, I am extracting hereinbelow the Rule 73(a) of the Bihar Police Manual, which reads thus:-

"73. Definitions.- (a) A police-stations is defined in Section 2(s), Cr. P. C. A thana is a revenue unit and may include one or more police stations. For purpose of police administration, all investigating centers are known as "Police Stations".

193. I have refrained myself, from going into the aspect as to whether Rule 73 of the Bihar Police Manual as quoted above can be described as a sub-ordinate legislation or not. However, language of Section 27 of the Bihar and Orissa General Clauses Act is amply clear and refers to all orders, schemes, rules issued under the previous enactment. I am not convinced with the submissions advanced on Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016 108/134 behalf of the petitioners that the State legislature intended to give a restrictive meaning of Police Station by enacting Section 8 of the Act as in my opinion, the said provision is only for the purpose of police administration and does not control the power of the State executive to declare an investigating center as a police Station, within the meaning of Section 2(s) of the Code.

194. The purpose of the Bihar and Orissa General Clauses Act, is to place in one single Statute different provisions as regards interpretation of words and legal principles which would otherwise have to be specified separately in many different Acts and Regulations and, therefore, the provisions of the General Clauses Act have to be read into every Statute to which it applies for arriving at the meaning of the words or for the purpose of legal principles. Reference can be made in this regard to Supreme Court's decision in case of Chief Inspector of Mines V. Karan Thaper ( AIR 1961 SC 838, paragraph 12).

195. Dealing with enactment of Mines Act, 1952 after repealing Mines Act, 1923 and examining as to what would be the effect of repeal and re-enactment on regulations framed under repealed Act, the Supreme Court held in case of Chief Inspector of Mine (supra), in paragraph 20 as follows:-

"20. The true position appears to be that the Rules and Regulations do not lose their character as rules Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016 109/134 and regulations, even though they are to be of the same effect as if contained in the Act. They continue to be rules subordinate to the Act, and though for certain purposes, including the purpose of construction, they are to be treated as if contained in the Act, their true nature as subordinate rule is not lost. Therefore, with regard to the effect of a repeal of the Act, they continue to be subject to the operation of S.24 of the General Clauses Act."

196. It cannot be said that Section 8 of the Bihar Police Act, 2007 does not create any confusion over the definition of police Station. Inconsistencies of such nature, however, in my opinion, need to be reconciled keeping in mind the background and the purpose for which the said enactment has been made. The State Government apparently derives power from the Code to declare a place or post as a Police Station for the purpose of proceeding under the Code whereas the Police Station referred to under Section 8 of the Act relates to Police administration, only in the State of Bihar under a police district.

197. As has been noted above, it has been emphatically argued on behalf of the petitioners that the State legislature by enacting the Act in its own wisdom decided to establish only three categories of police Stations, it was not within the jurisdiction of the State executive to declare Economic Offence Unit as a police Station by taking resort to Section 2(s) of the Code. The argument is not acceptable to me for the reason that power of the State executive to Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016 110/134 declare a police Station for the purposes of the Code of Criminal Procedure cannot be said to have been denuded with enactment of the Act which is confined to the police as an Organization/Department in the State of Bihar.

198. Mr. Chakrapani, learned counsel appearing on behalf of the petitioners has submitted, referring to Supreme Court's decision in case of Paul Manoj Pandian vs. Veldurari (supra), to buttress his plea that once a law made by the State legislature occupies a field, it will not be open to the State Government in exercise of executive power to act contrary to the law framed by the State legislature. He has submitted that once the field has been occupied, the State Government cannot exercise its executive power under Article 162 of the Constitution of India to occupy the same filed by an executive order. The said decision of Supreme Court is not at all applicable in the present facts and circumstances of the case. In the present case, the State legislature of Bihar while enacting Bihar Police Act, 2007 deliberately decided not to give another definition of Police Station than what is there in the Code of Criminal Procedure, 1973. The State legislature thus, consciously decided that for the purpose of Code of Criminal Procedure, 1973, police station will not be the same as mentioned in the Bihar Police Act, 2007. The field "Police Station"

occurring in Criminal Procedure Code enacted by the Parliament with Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016 111/134 reference to Entry 2 of List II of Schedule 7 of the Constitution of India, cannot be said to have been occupied with the enactment of the Bihar Police Act, 2007, rather, the said field remained untouched by conscious omission by the State Legislature. In my view, therefore, the said Supreme Court's decision in case of Paul Manoj Pandian (supra) shall have no application in the facts and circumstances of the case.

199. Reference in this regard, can be made to a decision of Supreme Court in case of Ukha Kolhe Vs. The State of Maharashtra (AIR 1963 SC 1531), wherein the Supreme Court had the occasion to consider Sections 129A and 129B of the Bombay Prohibition Act, 1949 in relation to trial of offence under Section 66 (1) (b) of the said Act. A plea that on enactment of Sections 129A and 129B of the said Act, the provisions of Section 510 (old) of the Code stood repealed in its application to offences under Section 66(1) of that Act by virtue of the provisions under Article 254(2) of the Constitution of India, came to be turned down with the following observations:-

"20................ It is true that power to legislate on matters relating to Criminal Procedure and evidence falls within the Third List of the Seventh Schedule to the Constitution and the Union Parliament and the State Legislature have concurrent authority in respect of these matters. The expression "criminal Procedure" in the legislative entry includes investigation of offences, and Ss. 129A and 129B must be regarded as enacted in exercise of the power conferred by Entries 2 and 12 in the Third List. The Code of Criminal Procedure was a law in force immediately before the commencement of the Constitution, and by virtue of Article 254(2) legislation by a State Legislature with respect Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016 112/134 to any of the matters enumerated in the Third List repugnant to an earlier law made by Parliament or an existing law with respect to that matter if it has been reserved for the consideration of the President and has received his assent, prevails in the State. Bombay Act No. 12 of 1959 was reserved for the consideration of the President and has received his assent: Ss. 129A and 129B will prevail in the State of Bombay to the extent of inconsistency with the Code, but no more. That they so prevail only to the extent of the repugnancy alone and no more is clear from the words of Art.254."

200. The distinguishing feature in the present case is that it is not the case of the petitioners that the Act made by the State legislature has been either reserved for consideration of the President or has received his assent so as to make the said Act prevail over earlier enactment (Code of Criminal Procedure, 1973) made by the Parliament in order to make out a case that the State Act shall prevail to the extent of its repugnancy with the Central Act. In the present case, there is no repugnancy between the law made by the Parliament and that of the State legislature. On the other hand, the State legislature while enacting the Bihar Police Act, 2007, has taken due care by not defining police Station in a manner different from its definition given in the Code so as to preserve the authority of the executive to declare a post or place as police station within the meaning of Section 2(s) of the Code.

201. It is one of the basic rules that a Court while interpreting a statutory provision is required to examine each and every word of the Statute as a whole and in its context. The Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016 113/134 intendment of the legislature is to be gathered from the language used in the said Statute. Subject to certain exceptions, the Court does not add or substitute a word nor reject a word as meaningless unless it becomes essential to save the constitutionality of the statutory provisions or if plain reading of the statutes leads to some absurdity, while interpreting statutory provisions. What I find in the present enactment is that the definition of word "police Station" is missing in the definition Clauses though police district has been defined. While omitting the definition of the police Station in the definition clauses of the Act, it has been specifically prescribed that meaning of the words and expressions not defined in the Act shall have the same meaning as occurring in the Code of Criminal Procedure, 1973 and other provisions as mentioned therein. Legislative intent can be easily gathered from omission of "police Station" in definition Clauses of the Act and reference of Criminal Procedure Code, 1973 in Sub-Section 2 of Section 2 for the purpose of defining a word or expression, not specifically defined therein. The intention to omit police Station from the definition Clause of the Act is obvious and well thought of as the said enactment was being enacted on a subject falling under Entry 2 of List II, i.e. "police and Railway Police including village police". Upon taking into account the various provisions of the Bihar Police Act, 2007, I Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016 114/134 find that it deals with the police as a department and Organization of the State Government, defining generally hierarchy, duties and responsibilities of Police officials, augmenting training and investigation etc. None of the provisions of the Bihar Police Act, 2007, in my view, can be said to be in any manner altering or modifying the provisions as contained in the Code of Criminal Procedure, 1973. I may again point out that though definition of "Police District" occurs in definition clause of the Act but the definition of the Police Station is not there, which is an intentional omission, in conformity with constitutional requirement under Article 254 of the Constitution of India.

202. In my view, therefore, the State executive did not lose its power to declare a place or post as police Station within the meaning of Section 2(s) of the Code of Criminal Procedure, 1973 for the purposes mentioned in the said Code, upon enactment of Bihar Police Act, 2007 for institution of First Information Reports, for the purpose of lodging of cases of specific nature (Economic Offence). Provisions of Bihar Police Act, 2007 cannot be said to be controlling in any manner, power of the State executive under the provisions of the Code of Criminal Procedure, 1973. If any other interpretation is given to the provisions of Bihar Police Act, 2007, constitutionality of the provisions to the extent, they are treated to Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016 115/134 be repugnant to the provisions of the Code may become questionable.

203. The doctrine of occupied field has no role to play in the present controversy. It has been argued that the Code has not prescribed the kinds of Police Station which State executive could establish. In that background, it has been contended that once the State legislature enacted law making provisions for the kinds of police Station which could be established, it occupied the said field which must prevail in the State of Bihar and a notification issued by the State executive contrary to the provisions under the Bihar Police Act would be ultra vires. The plea has no force in view of what I have discussed above, since in my view the Bihar Police Act, 2007 has been enacted by the State legislature under Entry 2 of List II of Scheduled 7 of the Constitution of India. The said Entry has nothing to do with the "Criminal Procedure or Code of Criminal Procedure" which falls under Entry 2 of List III of the said Schedule of the Constitution of India. Declaration of Economic Offence Police Station by the State executive under Section 2(s) of the Code, cannot be held to be illegal on the ground that such declaration is in conflict with the provisions of the Bihar Police Act, 2007. This is to be noted that Mr. Chakrapani, learned counsel, in his submission has contended that it was well within the jurisdiction of the State Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016 116/134 executive to have adopted the definition of the police Station as given in Section 2(s) of the Code but since the State legislature in its wisdom decided to act otherwise and thus, once the State legislature in spite of existence of power, deemed it fit to exercise it in narrow compass, the State executive is required to simply act in terms of the legislation and not beyond what has been legislated. Learned counsel has overlooked the mandate of sub section 2 of Section 2 of the Bihar Police Act, 2007, which refers to provisions of the Code of Criminal Procedure for the purposes of defining such words or expressions which have not been specifically defined under the Act. Reliance placed in support of the said contention on Supreme Court's decisions in case of Paul Manoj Pandian (supra) and in case of State of Jharkhand (supra), is wholly misconceived. The submission is, accordingly, rejected.

204. As has been observed above, the doctrine of occupied field on the ground of act of State legislation with the enactment of Bihar Police Act, 2007, has no application at all in present set of facts. As a matter of fact, the State legislature consciously excluded such matters which, fell under Entry 2 of List III of Schedule 7 of the Constitution of India, i.e. the Code of Criminal Procedure, 1973 which was enacted much before enactment of the Police Act.

205. Coming to the submissions advanced on behalf of the Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016 117/134 petitioners that the Bihar Police Act being Special Act should be allowed to prevail over the provisions of the Code of Criminal Procedure, applying the maxim generalia specialibus non derogant, I am of the considered view that the said two provisions operate in different fields altogether and their subject matter fall in different entries of List II and List III of Schedule 7 of the Constitution of India. Further, the doctrine shall have an application only if there is conflict between the general provision and special provision, which is not there in the present case. In any view of the matter, the said maxim does not lay down absolute rule of statutory interpretation.

206. I may gainfully refer to the Supreme Court's decision in case of Commissioner of Income-Tax, Patiala and Ors. Vs. M/s Shahzada Nand and Sons and others reported in AIR 1966 SC 1342, wherein their Lordships laid down in paragraph 8 as follows:-

"8. ... To this may be added a rider : in a case of reasonable doubt, the construction most beneficial to the subject is to be adopted. But even so, the fundamental rule of construction is the same for all statutes, whether fiscal or otherwise. "The underlying principle is that the meaning and intention of a statute must be collected from the plain and unambiguous expression used therein rather than from any notions which may be entertained by the Court as to what is just or expedient." The expressed intention must guide the Court. Another rule of construction which is relevant to the present enquiry is expressed in the maxim, generalia specialibus non derogant, which means that when there is a conflict between a general and a special provision, the latter shall prevail. The said principle has been stated in Craies on Statute Law, 5th Edn., at p. 205, thus :
"The rule is, that whenever there is a particular enactment and a general enactment in the same statute, and the latter, taken in its most Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016 118/134 comprehensive sense, would overrule the former, the particular enactment must be operative, and the general enactment must be taken to affect only the other parts of the statute to which it may properly apply."

But this rule of construction is not of universal application. It is subject to the condition that there is nothing in the general provision, expressed or implied, indicating an intention to the contrary; see Maxwell on Interpretation of Statutes, 11th Edn., at pp. 168-169. When the words of a section are clear but its scope is sought to be curtailed by construction, the approach suggested by Lord coke in In re; Heydon's case, (1584) 3 Co. Rep. 7a, yields better results :

"To arrive at the real meaning, it is always necessary to get an exact conception of the aim, scope, and object of the whole Act; to consider, according to Lord Coke : 1. What was the law before the Act was passed; 2. What was the mischief or defect for which the law had not provided; 3. What remedy Parliament has appointed; and 4. The reason of the remedy."

207. In relatively recent decision in case of Commercial Tax Officer, Rajasthan Vs. Binani Cements Limited and another, reported in (2014) 8 SCC 319, the Supreme Court has held in paragraph 47 that it is not an absolute rule of construction of statutory provisions that special governs the general, though it may be merely a strong indication of statutory meaning that can be overcome by textual indication that point in other direction. The Court held that the said maxim is applicable where the legislature has enacted comprehensive scheme and has deliberately targeted specific problems with specific solutions.

208. The Supreme Court referring to several judicial pronouncements held in paragraph 47 as follows:-

"47. Having noticed the aforesaid, it could be concluded that the rule of statutory construction that the Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016 119/134 specific governs the general is not an absolute rule but is merely a strong indication of statutory meaning that can be overcome by textual indications that point in the other direction. This rule is particularly applicable where the legislature has enacted comprehensive scheme and has deliberately targeted specific problems with specific solutions. A subject specific provision relation to a specific, defined and descript able subject is regarded as an exception to and would prevail over a general provision relation to a broad subject."

209. In the present case, as I have already noticed, the provisions of Bihar Police Act, 2007 do not, in any manner intend to alter or modify the provisions of the Code, rather, it refers to the Criminal Procedure Code for the purpose of defining police station which is not defined in the Bihar Police Act, 2007. A plea can be taken that though police station has not been specifically defined in Sub Section 2 of Section 2 of the Act, it stands defined upon reading of Section 8 of the said Act and, therefore, the said definition will prevail over the definition of police station under Section 2(s) of the Code. The submission is fit to be rejected for the simple reason that "Police District" has been defined in Sub Section (1) of Section 2 of the Act which refers to a police station as established in terms of Section 7 of the Act. Had it been the intention of the State legislature to define police station in similar manner, with reference to Section 8 of the Act, it could have been easily done. Omission is obvious, deliberate and well intended, if it is read with Sub-Section (2) of Section 2 of the Code.

210. Situated thus, I do not find any illegality in Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016 120/134 constitution of Economic Offence Police Station, with issuance of the communication, dated 15.12.2011 and subsequent notification, published in official gazette, dated 25.03.2013, declaring the same to be a police station with retrospective effect from 15.12.2011.

211. With substantial vehemence, learned counsel for the petitioners have submitted that as on 15.12.2011, no Economic Offence Police Station can be said to have been established in the absence of same having been notified in official gazette.

212. In my view, the Economic Offence Police Station was created by the State Government in terms of Section 2(s) of the Code. Section 2(s) of the Code does not mandate notification for declaration of a place or post as a police station. Mere declaration by the State executive is enough for creation of a police station within the meaning of Section 2(s) of the Code. In my view, therefore, registration of the First Information Reports against the petitioners on that basis cannot be quashed, exercising equitable writ jurisdiction under Articles 226/227 of the Constitution of India. In any view of the matter, the State Government came out with a notification, dated 25.03.2013 declaring the aforesaid police station as Economic Offence Station with retrospective effect from 15.12.2011, having its jurisdiction over the whole of the State of Bihar.

Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016 121/134

213. Coming to the challenge to creation of Economic Offence Police Station with reference to Section 8(1) of the Bihar Police Act, 2007, on the premise that a police station cannot be established, having jurisdiction throughout the State of Bihar, as has been done in the present case and a police station can only be established in a Police District, I am of the considered opinion that the Bihar Police Act, 2007 deals generally with the organization of the State Police and does not control the executive power of the State to declare a place or post as police station, within the meaning of Section 2(s) of the Code.

214. I would, thus, sum up my answer to the challenge to notification relating to creation of Economic Offence Police Station on the ground of it being in teeth of the provisions of the Bihar Police Act, 2007 by holding that the said Act has been enacted under Entry 2 of List II of Schedule 7 of the Constitution of India which relates to the 'police' as 'a department' and an organization under the State executive. A police station declared in terms of Section 2 (s) of the Code cannot be held to be illegal by referring to the provisions under Bihar Police Act, 2007.

215. In response to a query made by us, learned Senior Counsel representing the Economic Offence Police Station, has supplied us the details with respect to number of First Information Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016 122/134 Reports lodged at Economic Offence Police Station in 2011 and their status which is as under:-

"The details of FIR instituted, Charge-sheet submitted and Cognizance taken by the Court, since the inception of Economic Offences PS in 2011 Total No. of Total No. Of Total No. of Total No. of Cases in Cases Charge-sheet Accused which cognizance has reported with submitted in against been taken by the EO PS the Court. whom Court.
charge-sheet submitted 128 92 318 1. Out of charge-
sheeted 11 trap cases, cognizance has been taken in 11 cases.
2. Out of 02 charge-
                                                          sheeted     DA     cases,
                                                          cognizance has been
                                                          taken in 02 cases.

                                                          3. The data regarding
                                                          cognizance taken by the
                                                          other than vigilance
                                                          Court is being updated."


          216.        There is another aspect of the matter.                    The

petitioners have questioned the registration of the First Information Report and have sought for quashing of the First Information Reports and the proceeding arising out therefrom on the ground that the Economic Offence Police Station was not validly constituted.
There is no pleading on record nor have they made any effective legal submissions that investigation conducted by the officials of the police station did in any manner cause any prejudice to the Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016 123/134 petitioners resulting into failure of justice. I have already pointed out that the said police station is manned by senior police officials and other police personnel. The said Organization has all the trappings of a police Station. In such circumstance, in my view, plea taken by the petitioners for quashing of the First Information Reports on the ground of alleged irregularity in the constitution of police station, lacks bonafide.
217. In any view of the matter, in my opinion, on the grounds taken on behalf of the petitioners, First Information Reports itself need not be quashed exercising extraordinary inherent jurisdiction of this Court under Articles 226/227 of the Constitution of India or under Section 482 of the Code of Criminal Procedure, 1973. Such powers are vested in the superior Courts to prevent abuse of any process of Court or otherwise secure ends of justice. As has been noted in the opening paragraphs, allegations against the petitioners, who are public servants, are of indulging into acts of corruption by misusing their official position. In my opinion, the irregularities as are being pointed out by the petitioners even if accepted for the sake of argument only, the same shall not affect the competence and jurisdiction of the Court for trial of the offences and where cognizance of the case has, in fact, been taken, the same shall not stand vitiated, unless miscarriage of justice is shown to have Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016 124/134 been caused.
218. The Supreme Court in case of State of West Bengal vs. Narayan K. Patodia reported in (2000) 4 SCC 447, deprecated quashing of the First Information Report by the High Court on the ground that under the extant provision, the persons who had forwarded the complaint to the Police had no authority to do so. The Supreme Court observed that while quashing the First Information Report, the High Court did not achieve any one of the factors, viz, "to give effect to any orders under the Code, or to prevent abuse of the process of any Court or otherwise to secure the ends of justice."

Paragraph 19 of the said decision is relevant and is being reproduced hereinbelow:-

"19.That apart, how could the FIR be quashed if the investigating agency should have been different? By lodging FIR alone no investigation is conducted by the police. It is the first step towards starting investigation by the police. If the High Court was of the opinion that investigation had to be conducted by the Bureau then also there was no need to quash the FIR. Anyway, we take the view that as offences under the Indian Penal Code are also involved, efficacious investigation can be conducted by entrusting it to the police investigating agency. The inherent powers of the High Court as recognized in Section 482 of the Code are reserved to be used "to give effect to any orders under the Code, or to prevent abuse of the process of any court or otherwise to secure the ends of justice." It is quite unfortunate that learned Single Judge overlooked the reality that by quashing the FIR in the case the High Court did not achieve any one of the above factors. On the contrary, the result of quashing the FIR had Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016 125/134 rendered the allegations of offences made against a person to remain consigned in stupor perennially. Hence, instead of achieving the ends of criminal justice, the impugned order would achieve the reverse of it."

219. Considering the said decision of the Supreme Court, I am of the view that First Information Reports lodged against the petitioners, in the facts and circumstances of the case, cannot be quashed.

220. This is not in dispute that the offences are being investigated by the persons who are police officers posted in the Economic Offence Unit of the State of Bihar. The whole purpose of an investigation is to collect material in support of the criminal misconduct alleged against an accused. It has, therefore, been prescribed under Section 156 (2) of the Code that no proceeding of a police officer in any case shall at any stage be called in question on the ground that the case was one of which such officer was not empowered under this Section to investigate. I do not mean to say that the officials of the Police Station of the Economic Offence Unit Police Station are not empowered to investigate, and their action need to be protected by invoking Sub-section (2) of Section 156 of the Code. I am of the view that even if it is accepted, that cannot be a ground for quashing of an FIR registered for cognizable offences. My view is fortified by Supreme Court's decisions in case of Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016 126/134 Bhanuprasad vs. State of Gujarat (AIR 1968 SC 1323), Sailendranath v. State of Bihar (AIR 1968 SC 1292)and State of U.P. vs. O.P. Sharma reported in ( 1996) 7 SCC 705, wherein the Supreme Court indicated that the High Court should be loath to interfere at the threshold to thwart the prosecution, exercising its inherent power under Section 482 of the Code or under Articles 226 and 227 of the Constitution of India, as the case may be, and should allow the law to take its own course.

221. Similar view has been taken by the Apex Court in case of State of Himachal Pradesh Vs. Shri Pirthi Chand and another reported in ( 1996) 2 SCC 37, paragraphs 12 and 13 of which read as under:-

"12. It is thus settled law that the exercise of inherent power of the High Court is an exceptional one. Great care should be taken by the High Court before embarking to scrutinize the FIR/charge-sheet/complaint. In deciding whether the case is rarest of rare cases to scuttle the prosecution in its inception, it first has to get into the grip of the matter whether the allegations constitute the offence. It must be remembered that FIR is only an initiation to move the machinery and to investigate into cognizable offence. After the investigation is conducted (sic concluded) and the charge-sheet is laid, the prosecution produces the statements of the witnesses recorded under Section Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016 127/134 161 of the Code in support of the charge-sheet. At that stage it is not the function of the Court to weigh the pros and cons of the prosecution case or to consider necessity of strict compliance of the provisions which are considered mandatory and its effect of non-compliance. It would be done after the trial is concluded. The Court has to prima facie consider from the averments in the charge-sheet and the statements of witnesses on the record in support thereof whether court could take cognizance of the offence on that evidence and proceed further with the trial. If it reaches a conclusion that no cognizable offence is made out, no further act could be done except to quash the charge-sheet. But only in exceptional cases, i.e., in rarest of rare cases of mala fide initiation of the proceedings to wreak private vengeance process of criminal is availed of in laying a complaint or FIR itself does not disclose at all any cognizable offence- the Court may embark upon the consideration thereof and exercise the power.
13. When the remedy under Section 482 is available, the High Court would be loath and circumspect to exercise its extraordinary power under Article 226 since efficacious remedy under Section 482 of the Code is available. When the Court exercises its inherent power under Section 482, the prime consideration should only be whether the exercise of the power would advance the cause of justice or it would be an abuse of the process of Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016 128/134 the Court. When investigating officer spends considerable time to collect the evidence and places the charge-sheet before the court, further action should not be short-circuited by resorting to exercise inherent power to quash the charge-sheet. The social stability and order requires to be regulated by proceeding against the offender as it is an offence against the society as a whole. This cardinal principle should always be kept in mind before embarking upon exercising inherent power. The accused involved in an economic offence destabilizes the economy and causes grave incursion on the economic planning of the State. When the legislature entrusts the power to the police officer to prevent organized commission of the offence or offences involving moral turpitude or crimes of grave nature and are entrusted with power to investigate into the crime in intractable terrains and secretive manner in concert, greater circumspection and care and caution should be borne in mind by the High Court when it exercises its inherent power. Otherwise, the social order and security would be put in jeopardy and to grave risk. The accused will have filed day in destabilizing the economy of the State regulated under the relevant provisions."

222. Investigation has been defined under Section 2(h) of the Act which includes all the proceedings other than the Court for the collection of evidence conducted by a police Officer or any Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016 129/134 person other than Magistrate who is authorized by a Magistrate on his behalf. I have already pointed out that the persons who are said to have conducted the investigation are indisputably police officers working under the Economic Offence Unit of the State of Bihar. It is being disputed that the Unit to with which they are attached cannot be said to be Police Station within the meaning of Section 8 of Bihar Police Act. In my view, in the background of the discussions as above, the said Unit has been validly declared as a Police Station within the meaning of Section 2(s) of the Code. The Unit was declared as Police Station through a communication dated 15.12.2011. A notification was thereafter published in official gazette dated 25.03.2013 with respect to declaration of the said police station with retrospective effect from 15.12.2011. As I have already discussed, Section 2(s) of the Code does not require publication of any notification much less in official gazette for declaring a place or post to be a police station. Therefore, on the ground that as on 15.12.2011, no notification was issued and subsequently a notification was issued on 25.03.2013, registration of the FIRs prior to the said notification i.e. 25.03.2013 cannot be quashed.

223. I find force in the submission advanced on behalf of the petitioners, however, that neither the communication, dated Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016 130/134 15.12.2011 nor subsequent notification, dated 25.03.2013 are specific about the nature of cases which can be registered and investigated into by Economic Offence Police Station. It has been argued, without any dispute being raised by the respondent, that there is a Vigilance police Station for the whole State of Bihar which has jurisdiction to register cases of similar nature, which are being registered by the Economic Offence Police Station. No guideline has been shown to us which demarcates the jurisdiction of the said Vigilance Police Station and the Economic Offence Police Station. If this be so, apparently, two agencies are having parallel power to register an FIR. This may lead to anomalous situation which needs to be corrected by the State Government of Bihar.

224. Before I conclude I must take note of Chapter XXXV of the Code of Criminal Procedure, 1973 which deals with irregularities which do not vitiate proceedings and those which do. Section 460 of the Code provides, inter alia, that if any Magistrate not empowered by law to take cognizance of an offence under Clause (a) or Clause (b) of sub-section (1) of Section 190, takes cognizance erroneously in good faith, his proceedings shall not be set aside merely on the ground that he was not empowered by law to take cognizance. Section 462 prescribes that no finding, sentence or order of any Criminal Court shall be set aside merely on Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016 131/134 the ground that inquiry, trial or other proceedings in the course of which it was arrived at or passed, took place in wrong sessions divisions, district, sub-division or other local area, unless it appears that such error has in fact occasioned a failure of justice. If the irregularity of the nature as indicated above does not lead to vitiating a proceeding, I do not find any reason to accept the plea of the petitioners as taken on their behalf, for quashing of the First Information Reports.

225. As a matter of fact, no argument has been advanced on behalf of the petitioners that investigation by the Economic Offence Unit/Police Station into the offences allegedly committed by them has caused prejudice to them of any nature and has occasioned failure of justice. The plea taken in these proceedings for quashing of the First Information Report lodged against the petitioners and proceedings pending against them arising out of the said First Information Report are, for that reason also, not worth being entertained and, are, accordingly, rejected.

226. The plea taken on behalf of Md. Yunus, petitioner of Cr.WJC No. 563 of 2013 that before registration of the First Information Report a preliminary enquiry ought to have been carried out to ascertain the truthfulness or otherwise of the allegation as the First Information Report does not bear the name of Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016 132/134 the informant, deserves to be rejected for the reason that it is evident on perusal of the contents of the First Information Report that the same was registered after enquiry and verification. The case came to be registered on verification with respect to the properties acquired by the petitioner, which is evident from the First Information Report. The Supreme Court's decision in case of Vineet Naraian vs. Union of India (supra), and Lalita Kumari Vs. Government of U.P. (supra), have no application in the present case.

Summary

227. In view of the discussions as above, I summarize as follows:-

(i) Code of Criminal Procedure, 1973 and Bihar Police Act, 2007 have been enacted under Entry 2 of List III of 7th Schedule of the Constitution of India by the Parliament, whereas Bihar Police Act, 2007 has been enacted by the State legislature with reference to Entry 2 of List II of the 7th Schedule of the Constitution of India. The two provisions operate in different field altogether. Whereas the Code of Criminal Procedure, 1973 lays down the procedure for investigation into criminal cases, enquiry in such cases and trial thereof, the Police Act deals with the "Police as an organization". There is difference between "Police" under Entry Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016 133/134 2 of List II of 7th Schedule of the Constitution of India which essentially refers to an organization, set up under the control of the State Government and "police Station" which is primarily entrusted with the investigation of criminal cases in accordance with provisions of the Cr.P. C.
(ii) Even after enactment of Bihar Police Act, 2007, power of the State Government to declare a place or post as "Police Station" under Section 2(s) of the Code does not stand denuded or altered in any manner. A police station established under Section 8 of the Bihar Police Act, 2007 may not be said to be a police station for the purpose of provisions of the Code of Criminal Procedure unless it is declared to be so under Section 2(s) of the Code.

(iii) I do not find any illegality in creation of Economic Offence Unit as police Station with issuance of communication dated 15.12.2011 and subsequent notification, dated 25.03.2013.

(iv) In any event, the First Information Reports which disclose serious offences, as have been noticed need not be quashed exercising equitable inherent jurisdiction of this Court under Articles 226/227 of the Constitution of India or Section 482 of the Code of Criminal Procedure, 1973. However, the communication, dated 15.12.2011 or the notification dated 25.03.2013 are not specific as to how and in which cases, Economic Offence Police Patna High Court Cr. WJC No.563 of 2013 dt.27-09-2016 134/134 Station will entertain registration of an FIR, there being no dispute about the fact that for investigation into similar offence, there exists a police station in the name of Vigilance Police Station. I would, accordingly, direct the respondents, particularly, the Principal Secretary, Home, Government of Bihar to chalk out and notify a definite mechanism for registration of the First Information Reports by Economic Offence Police Station.

228. In view of the discussions and the conclusions recorded as above, I do not find any merit in these applications, which are, hereby, dismissed, with the only direction as indicated above in sub - paragraph (iv) of the preceding paragraph.

(Chakradhari Sharan Singh, J) ArunKumar/-

AFR/NAFR       AFR
CAV DATE 06-05-2016
Uploading Date 28.09.2016
Transmission N.A.
Date