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 27, Cited by 0]

Madras High Court

R. Karunkakaran vs The Inspector Of Police on 15 February, 2011

Author: G.M. Akbar Ali

Bench: G.M. Akbar Ali

       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED:        15-2-2011

CORAM

THE HONOURABLE MR. JUSTICE G.M. AKBAR ALI

CRL.O.P.No.26294 of 2010
and M.P.Nos.1 and 2 of 2010


R. Karunkakaran		                                    ... Petitioner 

vs

The Inspector of Police
Central Bureau of Investigation
(Anti Corruption Branch)
Shastri Bhavan, Chennai				           ... Respondent


	Criminal Original Petitions filed under Section 482 Cr.P.C. for the reliefs as stated therein.


		For petitioner     :  Mr.M.C. Govindan
			
		For Respondent     :  Mr.N.Chandrasekaran
				    Spl.P.P for CBI Cases		


ORDER

By consent, the matter is taken up for final hearing. The petitioner herein seeks a direction to call for the records in C.C.No.6 of 2008 on the file of the learned II Additional and Sessions and Special Judge for CBI Cases, Coimbatore, and to recall the order made in M.P No.629 of 2009 dated 1.10.2010 in C.C.No.6 of 2008, in which, the trial court proceeded to take cognizance against him by arraying as A.3 based on the charge sheet filed by the respondent for the offence under Secs.120-b, 420, 468, 471 PC r/w 13 (2) r/w 13(1) of Prevention of Corruption Act 1988 and to quash the entire proceedings.

2. The facts of the case which led to filing of the charge sheet against the petitioner and others are as follows:

One Gunasekar (A.2), is the proprietor of Appu Apparels Exports, dealing with export of readymade garments. One Muthukumarasamy (A.1), the petitioner herein (A.3) and one Selvaraj (A.4) were working as Superintendents of Customs and Central Excise ICD Coimbatore from 2001 to 2003.

3. According to the prosecution, they entered into a criminal conspiracy with A.2 and cheated the Customs Department by way of preparing false shipping bills, falsely declaring the Port of destination as European Countries and also mis-declaring the FOB values on the Shipping bills by 'over invoicing' with the dishonest intention to draw more duty drawback amount, and thereby caused wrongful loss to the Customs Department/Government of India to the tune of Rs.1,36,01,773/- with the corresponding wrongful gain accruing to the accused persons.

4. On investigation, it was found that A.2 submitted 72 fabricated shipping bills by falsely declaring that the consignments contained Cotton Mill made Men's Tailored Collar Shirts, which are eligible for duty drawback, when actually the consignments for export contained worthless materials. It was also found that A.2 submitted invoices and other documents along with Shipping Bills and after the export, had claimed duty drawback through Customs Handling Agent, which were processed by the Examiner/Inspectors of Central Excise,recommended and forwarded by the accused A.1, A.3 and A.4. And at the relevant times, he obtained sanction from the concerned Deputy Commissioner of Customs and Central Excise.

5. By virtue of the sanction granted by A.1, A.3 and A.4, A2 obtained a total duty drawback amount to the tune of 1,36,01,773/- as against the total FOB value declared as per the shipping bills for Rs.10,30,04,507/-. However, the goods did not reach the destination and were taken delivery by one M/s Field Line Trading Company, in which, A.1 is having 49% of share. The value of the goods bill of entry was also found to be lesser than what was the initial value shown while exporting from Coimbatore. Out of the FOB value of 10,30,04,507/ not even a single rupee has been received from the importer by the exporter as repatriation of the sale proceeds., thereby the Government of India had lost valuable foreign exchange. Since the acts of A.1 to A.4 constituted offences for conspiracy, cheating, forgery and using fraudulent documents as genuine and also for the offence under the provisions of Prevention of Corruption Act, after full-fledged investigation, charge sheet came to be filed.

6. The petitioner seemed to have filed an application to discharge him from the proceedings before the Special Court for CBI which was dismissed. However, the petitioner has also filed another application under Sec.190 Cr.P.C to recall the cognizance taken in C.C.No.6 of 2008 on various grounds.

7. Two main grounds raised by the petitioner are that the exporter has failed to collect the total FOB Value of Rs.10,30,04,507/- as repatriation of the sale proceeds, thereby caused loss by way of foreign exchange, which is in contravention of FEMA (Foreign Exchange Management Act 1999), where by departmental proceedings are envisaged and not criminal proceedings.

8. The another ground raised by the petitioner is that the Central Bureau of Investigation has not obtained the necessary sanction before proceeding against the Government Servant. While elaborating the arguments on this point, it is submitted that pertaining to the subject matter of non-repatriation of foreign exchange if any occurred with respect to the export made by A.2 neither the respondent herein nor the provisions of Delhi Special Police Establishment Act, 1946 shall have any say or application on the issue in as much as the whole matter falls under the purview of FEMA. It is not as if the said Delhi Special Police Establishment Act 1946 or the Officers functioning under the said Act have got jurisdiction to straight away investigate into all matters irrespective of the statutory demarcation of jurisdiction nor they have got any such wholesome powers in the matter of investigation in all matters. The said Delhi Special Police Establishment Act 1946 hereinafter shortly called as Act of 1946 constitutes an organisation called Central Bureau of Investigation or in short as CBI in order to investigate into offences to which they are empowered under the Act to register, investigate and proceed further like filing charge sheet, etc., By virtue of Section -2 of the said Act a special police force is constituted for investigation with respect to offences Notified under Section 3 of Act of 1946.

9. Section 3 empowers the Central Government to notify the offences which may be investigated by CBI. For easy reference that section is extracted here-under:

3. Offences to be investigated by special police establishment The Central Government may, by notification in the official gazette, specify the offence or classes of offences which are to be investigated by the Delhi Special Police Establishment"

10. According to the petitioner, when the scheme of the Act is very clear that the Agency (CBI) has its operation of orbit only embracing those cases covered by Sec.3, the present proceedings under the provisions of FEMA, that too against a Government Servant, without proper sanction of the Government should be rendered illegal and invalid in the eye of law.

11. The respondent filed detailed counter and on enquiry, the learned Special Court dismissed the application. The petitioner is before this Court invoking the jurisdiction under Sec.482 Cr.P.C with a prayer to recall the cognizance taken in CC No.6 of 2008 reversing the order passed in the application filed by the petitioner.

12. The ground urged before this court is also that the sale prices of the exported goods were not remitted by the foreign buyers whereas the incentive was obtained by the exporter which the petitioner and two other Officers of the Customs Department have facilitated and therefore, the violation will attract only the provisions of FEMA and the court ought not to have taken cognizance of the offences under IPC. The other ground taken is also that the CBI is not empowered to investigate as the necessary Notification under the Special Police Act was not issued.

13. Mr.M.C. Govindan, learned counsel for the petitioner elaborated the entire dates and events and pointed out that even according to the charge sheet, the total exported value of Rs.10,30,04,507/- was not received by the exporter by way of foreign exchange and the petitioner is accused of causing financial loss to the Government. The learned counsel pointed out that the failure of recovery of sale proceeds by the exporter will attract only the provisions of FEMA where adjudication has to be done and fine may be imposed on the exporter. The learned counsel pointed out that taking cognizance of offence itself is wrong and the same has to be recalled.

14. The learned counsel for the petitioner relied on the following decisions:

2002 Crl.L.J. 3294 (Mithilesh Kumar Singh and others vs State of Jharkhand and another) 2004 (7) SCC 338 (Adalat Prasad vs Rooplal Jindal and others) 2007 Crl.L.J 2230 (Surya Bhan vs State of U.P and another) 2008 (4) SCC 409 (M. Balakrishna Reddy vs Director, Central Burau of Investigation, New Delhi 1996 (9) SCC 735 (Central Bureau of Investigation vs State of Rajasthan and others) 2009 (2) SCC 370 (Dhariwal Tobacco Products Limited and Others vs State of Maharashtra and another)

15. Mr.N. Chandrasekaran, the learned Special Public Prosecutor for CBI Cases would submit that filing of an application to recall the cognizance itself is mis-conceived and the petition is liable to be dismissed at limine. He also pointed out that the petitioner, having failed in his attempt to get him discharged from the offences, has chosen to invoke the jurisdiction under Sec.482 CR.P.C which is not available to him.

16. He relied on the following decisions:

1977 4 SCC 551 ( Madhu Limaye vs The State of Maharashtra) AIR 1995 785 ( State of West Bengal and another vs Mohammed Khalid and others) 2004 (7) SCC 768 (Gangadhar Janardan Mhatre vs State of Maharashtra and others)

17. I have given my thoughtful consideration to the rival submissions advanced on either side and meticulously perused the materials available on record.

18. The fact that A.2 was the proprietor of Appu Apparels Exports Company and A.1, A.3 and A.4 were the Superintendents of Customs and Excise at Coimbatore during 2001 to 2003 are not denied. Indisputably, A.2 had raised several shipping bills showing export of cotton mill made Men's Tailored Collar Shirts to various European Countries and Middle East. In the capacity of Superintendents of Customs and Central Excise the petitioner, A.1 and A.4 have assessed the goods, passed, let export order, examined the goods, stuffed the containers and sealed one time locker. Admittedly, a total FOB value declared as per the Shipping Bills was Rs.10,30,04,507/-. In order to encourage foreign trade, incentives were given to the exporters. For a total exported value, the exporter is entitled for a duty draw back at certain percentage. When the exporter receives the value of the goods in foreign exchange which could be routed through Reserve Bank of India, the Indian Government gets foreign exchange for their benefit. Since the exporter is the cause for foreign exchange thus earned, the incentive is offered by the Government. In the present case A.1 had exported to the value of Rs.10,30,04,507/- and has earned duty draw back to a sum of Rs.1,36,01,773/-.

19. Admittedly, the above exported value was not received as foreign exchange routed through Reserve Bank of India. However, in an enquiry conducted, it was revealed that shipping bills were fabricated, invoices were inflated, actual consignment, as declared, was not exported and in many of the cases, the consignment has not reached the destination. Therefore, the respondent has conducted an investigation and found that the Superintendents of Central Excise and Customs Department conspired with A.2 in order to cheat the Government, created forged and fraudulent documents and used them as genuine and thereby committed various offences. On filing of the charge Sheet, the Special Court CBI has taken cognizance and the criminal proceeding is pending.

20. The contention of the petitioner, who is one of the Superintendents of Customs and Central Excise during the relevant time at Coimbatore, is that the non-recovery of the export value is a contravention under the provisions of FEMA 1999 and do not attract the penal provisions of IPC. It is further contended that there is no availability of ingredients required for the alleged offence under Sec.120-b, 420,468 and 471 IPC r/w 13(1)(d) and 13(2) of P.C Act.

21. According to the charge sheet, A.2 had produced various shipping bills, made mis-declaration of the consignment and also the consignees, inflated the value of the exported goods by over invoicing with an intention to draw more duty drawbacks for which the petitioner and other two officers conspired, have assessed the goods, passed export order and stuffed the containers.

22. According to the prosecution, the petitioner and two others are the conspirators for A.2 who had cheated by forging the document and producing fraudulent documents as genuine and thereby wrongfully gained Rs.1,36,01,723/-. Since the petitioner and two others are Central Government Officers, the provision of 13(1)(d) and 13(2) of P.C Act are pressed into service.

23. In paragraph-14 of the charge sheet it is stated that the entire export between 2001 and 2003 under 21 consignments and 72 shipping bills for a total value of Rs.10,30,04,507/- and the export value was not realised by the exporter. It is further submitted that for non-submission of bank realisation certificate, the officers did not take any action by issuing show cause notice and for recovery of the drawback from A.2 as per Rules. These are the specific allegations against the petitioner and two other officers in the charge sheet.

24. The contention of the petitioner is that non realisation of the sale proceeds attracts the provision of FEMA and not the penal offences.

25. At the out set, this court is not agreeing with the contention of the petitioner. As stated earlier, A.2 had produced over-invoiced shipping bills, given false declaration regarding the consignment and also the consignees and has drawn the duty drawback to the tune of Rs.10,30,04,507/-. According to the charge sheet, the petitioner and two others are the officers who examined, assessed the goods and passed the export orders.

26. Of course, there is contravention of the provisions of FEMA for non-recovery of foreign exchange by the exporter. That alone is not a violation. The prosecution has come with a conspiracy theory for an offence under Sec.420, 468 and 471 IPC. Since the petitioner and two other officers are central government employees, the provision of PC Act also are pressed into service. Therefore, the learned Judge was right in taking cognizance under Sec.190 of Cr.P.C.

27. The present application is filed under Sec.190 Cr.P.C which reads as follows:

190. Cognizance of offences by Magistrates.
(1) Subject to the provisions of this Chapter, any Magistrate of the first class, specially empowered in this behalf under sub- section (2), may take cognizance of any offence-
(a) Upon receiving a complaint of facts which constitute such offence;
(b) Upon it police report of such facts;
(c) Upon information received from any person other than a police officer, or upon his own knowledge, that such offence has been committed.
(2) The Chief Judicial Magistrate may empower any Magistrate of the second class to take cognizance under sub-section (1) of such offences as are within his competence to inquire into or try.

28. The learned counsel for the petitioner relied on a decision reported in 2002 Crl LJ 3294 (Mithilesh Kumar Singh and others vs State of Jharkhand and another). It is a case where apparently final report has been filed against certain persons for whom nothing could have been deducted and they were not sent up for trial. The learned Magistrate had taken cognizance against those persons also. The High Court of Jharkhand has held that the court below has committed an error in taking cognizance against those persons without any material. The above case is not relevant to the facts of the present case.

29. The learned counsel also relied on a decision reported in 2007 Crl.L.J 2230 (Surya Bhan vs State of U.P and another), in which, the Allahabad High Court has held as follows:

"15..... The cognizance is taken of the offence and, therefore, the Court on perusal of the complaint or report has to satisfy itself on the basis of the facts which constitute the offence. There may be instances where the Magistrate finds that the complaint is not made by the person who can lodge the complaint or the complaint is not entertainable by that Court or cognizance of the offence alleged to have been committed cannot be taken without the sanction of the competent authority etc. In such matters Magistrate should refuse to take cognizance but if the Magistrate takes cognizance in such matters, and proceeds, the same may be curable under Section 460 Cr.P.C. But in the case where statute directs as to how and on what material the cognizance is to be taken, any violation thereof will be illegality and not irregularity. As for instance if the Magistrate takes cognizance on a complaint and directs to proceed as a police case or conversely takes cognizance on a police report and directs to proceed as a complaint case, this defect in cognizance would not be irregularity and would not be curable as it would vitiate the procedure..."

30. On the contrary, the learned Special Public Prosecutor for CBI Cases relied on a decision reported in AIR 1995 SC 785 (State of West Bengal and another vs Mohammed Khalid and others), wherein the Hon'ble Supreme Court has held as follows:

"78. We are of the view that the approach of the High Court in this regard is clearly against the decision of this Court in Shree Atyachar Virodhi Parishad's case (supra) in paragraph 14 as under:
"It is in the trial, the guilt or the innocence of the accused will be determined and not at the time of framing of charge. The Court, therefore, need not undertake an elaborate enquiry in sifting and weighing the material. Now it is necessary to devolve deep into various aspects. All that the Court has to consider is whether the evidentiary material on record of generally accepted would reasonable connect the accused with the crime. No more need be enquired into".

31. The learned Special Public Prosecutor also relied on a decision reported in 2004 (7) SCC 768 (Gangadhar Janardan Mhatre vs State of Maharashtra and others), wherein the Apex Court has held as follows:

"9. When a report forwarded by the police to the Magistrate under Section 173(2)(i) is placed before him several situations arise. The report may conclude that an offence appears to have been committed by a particular person or persons and in such a case, the Magistrate may either (1) accept the report and take cognizance of the offence and issue process, or (2) may disagree with the report and drop the proceeding, or (3) may direct further investigation under Section 156(3) and require the police to make a further report. The report may on the other hand state that according to the police, no offence appears to have been committed. When such a report is placed before the Magistrate he has again option of adopting one of the three courses open i.e.,(1) he may accept the report and drop the proceeding, or(2) he may disagree with the report and take the view that there is sufficient ground for further proceeding, take cognizance of the offence and issue process; or (3) he may direct further investigation to be made by the police under Section 156(3). The position is, therefore, now well settled that upon receipt of a police report under Section 173(2) a Magistrate is entitled to take cognizance of an offence under Section 190(1)(b) of the Code even if the police report is to the effect that no case is made out against the accused".

32. Therefore, following the judgement in the case of (Gangadhar Janardan Mhatre vs State of Maharashtra and others) (2004 7 SCC 768) (cited supra), when a police report is filed under Sec.173(2) of the Code, the Magistrate is to take cognizance of the offence under Sec.191 (b) of the Code. Once the report is accepted and the Magistrate has taken cognizance of the offence and issued process, there is no provision to recall such taking cognziance except to challenge the charges .

33. Therefore, the present application with a prayer to recall taking cognizance is misconceived.

34. The learned counsel for the petitioner submitted under Sec.3 of the Delhi Special Police Establishment Act, the respondent is not notified to investigate. The learned counsel relied on a decision reported in 1996 (9) SCC 735 (Central Bureau of Investigation vs State of Rajasthan and others). The facts therein is that the Dy. Superintendent of Police, CBI made an application under Sec.155(2) CR.P.C before the Chief Judicial Magistrate, Economic Offences, Jaipur for grant of permission to investigate the case under Sec.25 r/w 56 of FERA . The learned Chief Judicial Magistrate dismissed the application. In that case, the Apex Court has held as follows "25. In our view, a combined reading of Sections 3, 4 and 5 of FERA makes it quite evident that primarily the officer of Enforcement Directorate as mentioned in Sections 3 and 4 have been empowered to exercise the powers and discharge the duties conferred or imposed on such officers of the Enforcement Directorate under FERA. As it may be expedient in some cases to confer powers and duties under FERA to persons outside the Enforcement Directorate, the Legislature in its wisdom has given authority to the Central Government under Section 5 of FERA to authorise any officer of Customs or Central Excise Officer or a police officer or any officer of Central Government or State Government to exercise such of the powers and discharge such of the duties of the Director of Enforcement or any other officer of Enforcement under FERA as may be specified subject to such conditions and limitations as deemed fit by the Central Government.

35. The respondent has not investigated any violation regarding FEMA. Moreover, the respondent, in paragraph 12 of his Memo has stated as follows:

"12. ... CBI is drawing its power of investigation from the provisions of Delhi Special Police Establishment Act 1946 and the Government of India had issued its first Notification vide No.7/5/55-AVD dated 6.12.1956, No.7//5/57 dated 23.03.1957, No.25/7/6-AVD dated 21.01.1961 etc., of the Government of India, Ministry of Home Affairs, and periodically the same is pending updated for the inclusion of every Section and every local or special laws. Therefore, the CBI is drawing power on the strength of Secs.3 and 5 of the DSPE Act and the Notifications of the Central Government and State Governments."

36. Therefore, in my considered view, the contention of the petitioner is unacceptable and I have no reason to interfere with the order of the learned II Additional and Sessions and Special Judge for CBI Cases, Coimbatore in M.P.No.629 of 2009 in C.C.No.6 of 2008.

37. In the result, the criminal original petition is dismissed. Consequently, connected Mps are closed.

sr To

1. The Inspector of Police Central Bureau of Investigation (Anti Corruption Branch) Shastri Bhavan, Chennai

2. The Special Public Prosecutor for CBI Cases High Court, Madras

3. The II Additional and Sessions and Special Judge for CBI Cases, Coimbatore