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 11, Cited by 3]

Patna High Court

Ashok Paswan vs State Of Bihar on 20 January, 1984

Equivalent citations: 1985(33)BLJR557

JUDGMENT
 

Krishna Ballabh Sinha, J.
 

1. This application under Sections 439 and 440 of the Code of Criminal Procedure (hereinafter referred to as 'the Code') has been filed by the sole petitioner for being released on bail.

2. In order to appreciate the points raised on behalf of the parties, it is necessary to set forth some relevant facts of the case. A dacoity was committed on 12-11-1981 at about 12.30 A.M. in the house of one Babulal Singh, in which one Dwarika was done to death by the culprits. In course of police investigation, the petitioner was arrested and thereafter he was remanded to custody on 23-7-1982. He has been identified by three witnesses on Test Identification Parade. After he spent 90 days in the custody, a petition was filed in the Court of the Chief Judicial Magistrate for release of the petitioner on bail under the provisions of Section 167(2) of the Code and the Court passed the order for his release on the same day. It appears that the bail bond was not furnished by him and, therefore, the said order was recalled on 8-11-1982. The petitioner moved the Sessions Judge, Vaishali, for bail, but his prayer was rejected.

3. The learned Counsel, appearing on behalf of the petitioner, mainly contended that having passed an order for release of the petitioner on bail on 22-10-1982, the Chief Judicial Magistrate was not empowered to recall his order on 8-11-1982. It was urged that once the petitioner was ordered to be released on bail, the only course open to the Chief Judicial Magistrate was to take step for cancellation of bail bond if the circumstances so required. Submission was made that the Chief Judicial Magistrate as also the Sessions Judge passed orders without correctly appreciating the provision of Section 167(2) of the Code.

4. The learned Counsel appearing on behalf of the State, on the other hand, contended that charge-sheet in this case was submitted on 11-10-1982, much prior to the 22nd October, 1982, when the order for release of the petitioner was passed and so the order obtained after suppressing the truth could not be maintained.

5. It may be useful to refer to certain Sections of the Code of Criminal Procedure here. According to Section 57 of the Code, a Police Officer cannot detain in custody any person after his arrest for more than twenty-four hours in absence of a special order of the Magistrate under Section 167 of the Code. The next relevant provision is contained in Section 167 of the Code. When it is not possible to conclude the investigation within twenty four hours and there are grounds for believing that the accusation or information is well-founded, the Officer-in-charge of the Police Station or any Police Officer, making the investigation, has to forward the accused to the nearest Judicial Magistrate. The Magistrate to whom the accused person is forwarded, may order for detention of the accused in custody from time to time for a term not exceeding fifteen days. The proviso of sob-Section (2) of Section 167 of the Code clearly states that the Magistrate may authorise detention of the accused person beyond the period of fifteen days, if he is satisfied that there are adequate grounds for doing so. It further says that no Magistrate shall authorise the detention of the accused person in custody under this Section for a total period exceeding 90 days or 60 days, depending on the quantum of punishment prescribed for different offences. After the expiry of the said period, the accused has to be released on bail if he is prepared and does furnish bail, So an accused, against whom there is allegation of committing an offence punishable under Section 396 of the Indian Penal Code, cannot be detained in custody during the police investigation for a period more than 90 days. After expiry of the said period a statutory right accrues to him for being released on bail. Section 167 has been placed in Chapter XII of the Code, which begins with the heading "Information to the Police and their power to investigation". This is new provision and has been introduced with a view to expedite investigation of offence by the police. It also puts a limitation on the power of the Magistrate to remand the accused in custody during the period of police investigation. Chapter XXXIII of the Code deals with power and procedure with regard to consideration of bail by different Courts. No doubt, an accused released on bail under Section 167(2) of the Code is deemed to have been released under Chapter XXXIII. but under the scheme of the Code a separate Chapter has been devoted for the purpose of bail.

6. In Section 167 of the Code, certain conditions have been laid down for release of an accused on bail. The first condition is that the report under Section 173 of the Code is not submitted within the prescribed period and secondly, the accused in custody must furnish bail bond. Failure on the part of police to submit charge-sheet within the prescribed period, alone, cannot entitle an accused to be released on bail unless he furnishes bail bond. After submission of a report by the police under Section 173 of the Code, a new legal situation emerges and the right which is available to the accused for being released on bail during the course of police investigation, is extinguished. The provisions of Chapter XII cease to become applicable under the changed situation. As the report is submitted after completion of investigation, the power of the Magistrate to remand the accused to custody under this Section comes to an end. The remedy for the accused, thereafter, lies in taking recourse to the provision of Chapter XXXIII of the Code.

7. In the instant case, there is no dispute that the charge-sheet was submitted by the police on 11-10-1982. It appears from the order of the learned Sessions Judge that the Chief Judicial Magistrate had put his signature on the charge-sheet was not attached with the record of the case and, therefore, an order for release of the petitioner was passed on 22-10-1982 under Sub-section (2) of Section 167 of the Code. In the background of the facts stated above, it is manifest that charge-sheet was submitted before the order of release of the petitioner on bail was passed. So the very first ground for application of provision of Section 167(2) of the Code was not available and the order for release on bail was passed on account of some mistake or collusive action on the part of those, who were responsible for maintaining the record. In spite of the order of release passed by the Chief Judicial Magistrate, the petitioner failed to fulfil the condition of furnishing bail bond as required under Sub-section (2) of Section 167 of the Code. It is true that a Criminal Court has got no power to recall or review its order except to correct its clerical or arithmetical error as laid down under Section 362 of the Code. But the petitioner, himself, failed to furnish bail bond and so he was not released on bail. The order passed by the Magistrate cannot be said to be an order of recall. Although in this case, the learned Magistrate has used the expression "Recall", but in substance it was neither an order of recall nor cancellation of the bail bond. So, I do not find any substance in the argument put forward by the learned Counsel for the petitioner that the Magistrate had recalled his order resulting in cancellation of his bail.

8. The learned Counsel, appearing for the petitioner has referred to the case of Wasir and Ors. v. The State of Haryana . In my view, the principle laid down in this case has got no application on the facts of the present case-The appellants in the Supreme Court were released under Section 167 (2) o the Code on account of non-submission of report by the police under Section 11 of the 173 of the Code. But in this case, although the order for the release of the petitioner on bail was passed, he failed to furnish bail bond. So. the order had not taken effect and the petitioner remained in custody. Reliance ha also been placed on behalf of the petitioner on Kailash Kant Jha v. The State Bihar 1978 B.L.J. 680. wherein it has been held that the bail of an accused person, who has been directed to be released in accordance with Sub-section (2) of Section 167 of the Code should not be cancelled merely because later on the charge-sheet is received. But as stated above, in this case the charge-sheet was submitted before the order for release of the petitioner on bail was passed. So there was no occasion for cancellation of bail. As mentioned above, the petitioner has been identified at the T.I. Parade by three witnesses and hence, in my opinion, he does not deserve bail. So, I find no merit in this application and it is, accordingly dismissed.