Bombay High Court
Union Of India vs Okorake Emmanuel Chukwunonyere on 25 July, 2011
Author: A.M. Khanwilkar
Bench: A.M. Khanwilkar, A. R. Joshi
1 337210
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CRIMINAL APPELLATE JURISDICTION
CRIMINAL WRIT PETITION NO. 3372 OF 2010
Union of India, through the
Air Intelligence Unit, Mumbai,
through Shri M.K.Shrivastava,
Asst.Commissioner of Customs,
having his office at Commissionerate
of Custom, CST International Air Port,
Awas Corporate Point, Makwana Lane,
S.M.Centre, Off Andheri-Kurla Road,
Andheri (E), Mumbai-400 059. ...Petitioner
Versus
1.Okorake Emmanuel Chukwunonyere,
Aged ... years, A Nigerian National,
(Presently lodged at Mumbai Central
Prison at Arthur Road), Satelite Town,
South Rd.Lagos, Nigeria.
2.The State of Maharashtra ...Respondents
WITH
CRIMINAL WRIT PETITION NO. 2990 OF 2010
Union of India, through the
Air Intelligence Unit, Mumbai,
through Shri M.K.Shrivastava,
Asst.Commissioner of Customs,
having his office at Commissionerate
of Custom, CST International Air Port,
Awas Corporate Point, Makwana Lane,
S.M.Centre, Off Andheri-Kurla Road,
Andheri (E), Mumbai-400 059. ...Petitioner
::: Downloaded on - 09/06/2013 17:33:06 :::
2 337210
Versus
1.Mr.Alabi Isiaka Omotolani,
Aged ... years, A Nigerian National,
(Presently lodged at Mumbai Central
Prison at Arthur Road),
R/o.No.13, Lg Lami Kwara State,
NIGERIA.
2.The State of Maharashtra ...Respondents
......
Mr. D.J. Khambatta, Additional Solicitor General, and Mr. Mandar
Goswami, Public Prosecutor, for the Petitioner-Union of India
Mr.H.E.Mooman i/b Ms. K.V. Anuradha for Respondent No. 1 in
Criminal Writ Petition No. 3372 of 2010
Mr. Ayaz Khan for Respondent No. 1 in Criminal Writ Petition No.
2990 of 2010
......
CORAM: A.M. KHANWILKAR AND
A.R. JOSHI, JJ.
DATE: JULY 25, 2011
JUDGMENT (Per A.M. Khanwilkar, J.):-
Rule. Learned Counsel for respondent No.1 in the respective petitions waive notice. The matters were taken up for final hearing forthwith, by consent.
2. Both these petitions involve common questions, and are, therefore, being disposed of together.
::: Downloaded on - 09/06/2013 17:33:06 :::3 337210
3. The principal question that arises for consideration in these petitions is: Whether by efflux of time specified in the subject Notification issued by the Government of India inter alia in exercise of powers conferred under Section 24(8) of the Code of Criminal Procedure, 1973 (hereinafter referred to as "the Code", for the sake of brevity), the appointment of the concerned Special Public Prosecutors to conduct the trial, in respective special cases, wherein they had already entered appearance when the tenure specified in the notification was subsisting, being offences punishable under the provisions of the Narcotic Drugs and Psychotropic Substances Act, 1985 (hereinafter referred to as "the NDPS Act", for the sake of brevity), would come to an end, as a result of which, their continuation as Special Public Prosecutors even in those criminal cases is without authority of law?
4. At the outset, we place on record that, in view of the subsequent development, the above question does not survive for consideration at least in the subject criminal cases, in view of issuance of fresh Notification by the Government on 26th October, 2010, continuing the appointment of the concerned Special Pubic ::: Downloaded on - 09/06/2013 17:33:06 ::: 4 337210 Prosecutors to conduct the trial of the stated cases. However, since the question is a recurring one, and is likely to be agitated in other cases tried by the Special Court under the provisions of the NDPS Act, we accede to the request of the Union of India to answer the said question.
5. Briefly stated, respondent No. 1 in the respective petitions came to be arrested in connection with offence punishable under the provisions of the NDPS Act, as they were found to be in possession of narcotic drugs. The petitioner is an investigating and prosecuting agency in the concerned cases. The said cases are being tried before the Special Judge appointed under the NDPS Act for Greater Mumbai. In both these criminal cases, Shri A.R. Gupte, Advocate, (hereinafter referred to as the said Advocate), entered appearance to conduct the trial for and on behalf of the petitioner, the prosecuting agency. It is common ground that the said Advocate, and two other Advocates, were appointed by the Government of India as Special Public Prosecutors for the purpose of conducting cases instituted under specified enactments, including the NDPS Act, vide Notification dated 27th April, 2005. The said Notification reads thus:-
::: Downloaded on - 09/06/2013 17:33:06 :::5 337210 "TO BE PUBLISHED IN PART II SECTION 3 SUBSECTION II GAZETTE OF INDIA, EXORDINARY (SIMULTANEOUSLY WITH HINDI VERSION) Government of India Ministry of Law and Justice Department of Legal Affairs New Delhi, the 27th April, 2005 Notification S.O................. In exercise of the powers conferred by sub section (8) of Section 24 of the Code of Criminal Procedure, 1973 (2 of 1974) the Central Government hereby appoints:-
(i) Shri A.R.Gupte, Advocate, Mumbai High Court
(ii) Shri C.T.George, Advocate, Mumbai High Court and
(iii) Smt.Usha Sisodia, Advocate, High Court.
As Special Public Prosecutor for the purpose of conducting cases instituted under (a) the Central Excises Act, 1944 (1 of 1944), (b) The Employees `Provident Funds' and Miscellaneous Provisions Act, 1952 (19 of 1952), (c) The Companies Act, 1956 (1 of 1956),
(d) The Wealth-tax Act, 1957 (27 of 1957), (e) The Gift-tax Act, 1958 (18 of 1958), (e) The Gift-Tax Act, 1958 (19 of 1958), (f) The Income-tax Act, 1961 (43 of 1961), (g) The Customs Act, 1962 (52 of 1962), (h) The Conservation of Foreign Exchange and Prevention of Smuggling Activities Act, 1974 (52 of 1974), (i) The Prevention of Blackmarketing and Maintenance of Supplies of Essential Commodities Act, 1980 (7 of 1980) and (j) The Narcotic Drugs and Psychotropic Substance Act, 1985 (61 of 1985) before the Special Courts, Sessions Courts and Additional Sessions Court in the Greater Mumbai for a period of three years or until further orders, whichever is earlier, subject to the3 condition that the above mentioned advocates shall not appear in any criminal cases in any Special Court, Sessions Court or Additional Sessions Courts against the Central Government or any officer of the Central Government or against any Department of the Central Government.
(D.K.Meena) Joint Secretary and Legal Adviser to the Government of India F.No.23(2A)/2005-Judl.
The Manager Government of India Press Mayapuri, Ring Road New Delhi.
::: Downloaded on - 09/06/2013 17:33:06 :::6 337210
6. From the plain language of this Notification, it is obvious that the Central Government, in exercise of the powers conferred by Section 24(8) of the Code, appointed the named advocates as Special Public Prosecutors to conduct cases pertaining to specified enactments before the Special Courts, Sessions Courts and Additional Sessions Court in Greater Mumbai. This appointment, however, was a tenure appointment for a period of three years or until further orders, whichever is earlier. Thus, the period of three years was to expire on 26th April, 2008. It is common ground that no Notification was issued by the Central Government to continue the appointment of the named advocates as Special Public Prosecutors after 27th April, 2008. In that view of the matter, the respondents in the respective petitions moved application before the Special Court for direction to the prosecution to produce the Notification showing that the appointment of the said Advocate was still subsisting. While resisting the said application, it was contended on behalf of the petitioner that the accused or their advocates cannot be allowed to challenge the appointment of Special Pubic Prosecutor, nor can they ask for production of Notification to establish that the appointment of the concerned advocate as Special Public Prosecutor was still subsisting. At the same time, it was fairly accepted before the ::: Downloaded on - 09/06/2013 17:33:06 ::: 7 337210 Special Court that no fresh Notification has been issued by the Central Government after 27th April, 2008 indicative of continuation of appointment of the concerned advocate(s) as Special Public Prosecutor to conduct the cases on behalf of the Central Government in the Special Court. According to the petitioner, however, that would make no difference, as the concerned advocates could legitimately continue to conduct the cases under the NDPS Act, in view of the expansive provisions of Section 36-C of the NDPS Act.
In other words, the petitioner asserted that it was not necessary to issue any further notification under Section 24(8) of the Code, so as to enable the concerned advocates to appear and conduct cases under the NDPS Act as Special Public Prosecutors in which they have already entered appearance in that capacity during the period specified in the stated Notification. The Special Court, after considering the stand taken by the rival parties, vide its judgment and order dated 6th September, 2010, proceeded to answer the controversy, and held that the appointment of the concerned advocates as Special Public Prosecutors, in terms of Notification dated 27th April, 2005, was a tenure appointment, and, in absence of fresh notification for continuation of their appointment, the said advocates were ineligible to act as Special Public Prosecutors in the ::: Downloaded on - 09/06/2013 17:33:06 ::: 8 337210 concerned cases. This conclusion has been reached essentially on the basis of the order passed by this Court in Criminal Writ Petition No. 1003 of 2005 dated 7th June, 2005. It is this decision which is subject-matter of challenge in the present writ petitions.
7. Besides challenging the decision of the Special Judge dated 6th September, 2010, the petitioner has asked for a declaration that Section 36-C of the NDPS Act overrides the provisions of Sections 225 and 24 (8) of the Code, to the extent that there is a conflict, and that a person duly authorised to conduct prosecution under the special provisions such as Section 36-C of the Act may continue to conduct such prosecution as a Public Prosecutor, even in the absence of a further Notification issued under Section 24(8) of the Code.
8. We have heard the learned Additional Solicitor General appearing for the Union of India and the counsel for respondent No.1 in the respective petitions. The arguments canvassed before the Special Judge have, more or less, been reiterated by the rival parties before us.
::: Downloaded on - 09/06/2013 17:33:06 :::9 337210
9. To answer the controversy, we may usefully refer to the relevant provisions of the Code, which have bearing on the controversy on hand. Section 2(u) of the Code defines "Public Prosecutor" to mean any person appointed under Section 24, and includes any person acting under the directions of the Public Prosecutor. Thus, the regime for appointing a Public Prosecutor is spelt out in Section 24 of the Code.
10. Before referring to Section 24 of the Code, it would be apposite to refer to Sections 4 and 5 of the Code, as the trial in the present cases is under the provisions of the NDPS Act, which is a special law. The said provisions read thus:-
"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 lime 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."
::: Downloaded on - 09/06/2013 17:33:06 :::10 337210 Section 4(1) is not applicable to the cases pertaining to offence under the NDPS Act. However, Section 4 (2) would come into play, as it provides for procedure to be followed in respect of offences "under any other law", for investigation, enquiry into, trial of, and otherwise dealt with. This expansive provision would encompass cases under the NDPS Act. However, the latter part of Section 4(2) predicates that the procedure provided in the Code for such cases shall be subject to the provision in the special law for the time being in force. Section 5 of the Code makes it explicit that, if there is a specific provision to the contrary in the special law, amongst others, pertaining to special form of procedure prescribed, that shall prevail. We shall advert to this aspect a little later.
11. Reverting back to the procedure for appointment of a Public Prosecutor or a Special Public Prosecutor, as the case may be, we will have to refer to Section 24 of the Code "as applicable to the State of Maharashtra", which reads thus:-
::: Downloaded on - 09/06/2013 17:33:06 :::11 337210 "24. Public Prosecutors.-(1) For every High Court, the Central Government or the State Government shall, appoint a Public Prosecutor and may also appoint one or more Additional Public Prosecutor, for conducting in such Court, any prosecution, appeal or other proceeding on behalf of the Central Government or State Government, as the case may be.
(2) The Central Government may appoint one or more Public Prosecutors for the purpose of conducting any case or class of cases in any district, or local area.
(3) For every district, the State Government shall appoint a Public Prosecutor and may also appoint one or more Additional Public Prosecutors for the district:
Provided that the Public Prosecutor or Additional Public Prosecutor appointed for one district may be appointed also to be a Public Prosecutor or an Additional Public Prosecutor, as the case may be, for another district.
(4) The District Magistrate shall, with the approval of the State Government, prepare a panel of names of persons, who are, in his opinion fit to be appointed as Public Prosecutor or Additional Public Prosecutors for the district.
(5) No person shall be appointed by the State Government as the Public Prosecutor or Additional Public Prosecutor for the district unless his name appears in the panel of names prepared by me District Magistrate under sub-section (4).
(6) Notwithstanding anything contained in sub-section (5), where in a State there exists a regular Cadre of Prosecuting Officers, the State Government shall appoint a Public Prosecutor or an Additional Public Prosecutor only from among the persons constituting such Cadre:
Provided that where, in the opinion of the State Government, no suitable person is available in such Cadre for such appointment that Government may appoint a person as Public Prosecutor or Additional Public Prosecutor, as the case may be, from the panel of names prepared by the District Magistrate under sub- section (4).::: Downloaded on - 09/06/2013 17:33:06 :::
12 337210 [Explanation.--For the purposes of this sub-section,-
(a) "regular Cadre of Prosecuting Officers" means a Cadre of Prosecuting Officers which includes therein the post of a Public Prosecutor, by whatever name called, and which provides for promotion of Assistant Public Prosecutors, by whatever name called, to that post;
(b) "Prosecuting Officer" means a person, by whatever name called, appointed to perform the functions of a Public Prosecutor, an Additional Public Prosecutor or an Assistant Public Prosecutor under this Code.] (7) A person shall be eligible to be appointed as a Public Prosecutor or an Additional Public Prosecutor under sub-section (I) or sub-section (2) or sub-section (3) or subsection (6), only if he has been in practice as an advocate for not less than seven years.
(8) The Central Government or the State Government may appoint, for the purposes of any case or class of cases, a person who has been in practice as an advocate for not less than ten years as a Special Public Prosecutor.
[Provided that the Court may permit the victim to engage an advocate of his choice to assist the prosecution under this sub-
section.] (9) For the purposes of sub-section (7) and sub-section (8), the period during which a person has been in practice as a pleader, or has rendered (whether before or after the commencement of this Code) service as a Public Prosecutor or as an Additional Public Prosecutor or Assistant Public Prosecutor or other Prosecuting Officer, by whatever name called, shall be deemed to be the period during which such person has been in practice as an advocate.]
12. On conjoint reading of the above-said provisions, it does appear that the Central Government or the State Government, as the case may be, is obliged to appoint a Public Prosecutor and Additional Public Prosecutors to conduct criminal cases on its behalf before the ::: Downloaded on - 09/06/2013 17:33:06 ::: 13 337210 concerned Courts. In addition, it is open to the concerned Government to appoint any person as a Special Public Prosecutor for the purpose of any case or class of cases. Sub-section (1) requires the concerned Government to appoint "a Public Prosecutor" and one or more Additional Public Prosecutors for conducting any prosecution, appeal or other proceedings on its behalf before the High Court.
13. In the present cases, sub-section (1) will have no application, as the appointment in question is in relation to cases instituted by the Central Government and tried by the Special Judge under the provisions of the NDPS Act. Sub-section (2) is attracted in such cases. It provides that the "Central Government" may appoint one or more Public Prosecutors, for the purpose of conducting "any case" or "class of cases" in any district or local area.
Notably, this provision does not specify any tenure for such appointment. That is a matter obviously left to the discretion of the Central Government, whether the appointment is for "a case" or "class of cases" in the district or local area. Even this provision is of ::: Downloaded on - 09/06/2013 17:33:06 ::: 14 337210 no avail to the facts of the present case - as the appointment is of "Special Public Prosecutor" under Section 24(8) of the Code.
14. Sub-sections (3) to (6) are essentially applicable to the appointment of a Public Prosecutor or Additional Public Prosecutor for the district by the "State Government", with which we are not concerned in the present cases.
15. Sub-section (7), however, deals with the eligibility of a person to be appointed as a Public Prosecutor or an Additional Public Prosecutor for the High Court or the district or local area, as the case may be. In the present cases, there is no dispute regarding the eligibility of the advocate(s), who were appointed as Special Public Prosecutors by the Central Government. The limited question is:
whether they could continue to conduct the trial for and on behalf of the Central Government, even though their term specified in the Notification dated 27th April, 2005 had expired and in absence of a notification to extend their tenure as "Special Public Prosecutor" to conduct the concerned cases.::: Downloaded on - 09/06/2013 17:33:06 :::
15 337210
16. Sub-section (8) is of some significance to answer the point in issue. It postulates that the Central Government or the State Government may appoint, for the purposes of "any case" or "class of cases", a person who has been in practice as an advocate for not less than ten years as a Special Public Prosecutor. This is an enabling provision empowering the Central or the State Government, as the case may be, to appoint any Advocate possessing requisite qualification as a Special Public Prosecutor. It is open to the concerned Government to appoint any Advocate possessing requisite qualification including whose name does not appear in the panel of persons appointed as Public Prosecutors or Additional Public Prosecutors for the High Court or the district or local area, as a Special Public Prosecutor. Further, the appointment of "Special Public Prosecutor" can either be in respect of "a case" or "class of cases". It need not necessarily be a tenure appointment, but could operate until further orders. In the present cases, the appointment of the three advocates as Special Public Prosecutors was to conduct cases under the specified enactments, including the NDPS Act, before the Special Courts, Sessions Courts and Additional Sessions Court in Greater Mumbai. They were appointed by the Central ::: Downloaded on - 09/06/2013 17:33:06 :::
16 337210 Government, vide Notification dated 27th April, 2005, in exercise of the powers conferred under Section 24 (8) of the Code. The problem, however, arises, as the Notification dated 27th April, 2005 specified the term for which the three advocates were appointed as Special Public Prosecutors by the Central Government, viz., for a period of three years or until further orders, "whichever is earlier".
We will deal with this aspect a little later.
17. There is yet another provision in the Code, to which our attention was invited. Section 225 of the Code mandates that, in every trial before a Court of Sessions, the prosecution shall be conducted by a Public Prosecutor. The Pubic Prosecutor referred to therein, obviously, means a Public Prosecutor appointed by the Central or State Government, as the case may be, under Section 24 of the Code. That includes the Special Public Prosecutor appointed under Section 24 (8) of the Code.
18. Be that as it may, as aforesaid, the problem posed before us arises on account of the tenure appointment of the three Advocates as Special Public Prosecutors by the Central Government under Notification dated 27th April, 2005. The term of their appointment ::: Downloaded on - 09/06/2013 17:33:06 ::: 17 337210 was for a period of three years or until further orders, whichever is earlier. That means, they could be removed even before the expiry of three years' period. In absence thereof, their term was to last for a period of three years only from the date of their appointment vide notification dated 27th April, 2005. Thus, going by the language of this Notification, it may appear that the term of office of the three advocates as Special Public Prosecutors, by efflux of time, expired on 26th April, 2008.
19. To get over this position, it was contended on behalf of the petitioner that, since the cases in which the advocates were appointed as Special Public Prosecutors, are under a special law, the express provision contained in Section 36-C of the said enactment ought to prevail. According to the petitioner, any person conducting a prosecution before a Special Court on behalf of the prosecuting agency ought to be considered as a Public Prosecutor, in view of the legal fiction and the deeming provision contained therein. Section 36-C of the NDPS Act reads thus:-
"36-C.Application of Code to proceedings before a Special Court.- Save as otherwise provided in this Act, the provisions of the Code of Criminal Procedure, 1973 (2 of 1974) (including the provisions as to bail and bonds) shall apply to the proceedings before a Special Court and for the purposes of the said provisions, the Special Court shall be deemed to be a Court of Session and the ::: Downloaded on - 09/06/2013 17:33:06 ::: 18 337210 person conducting a prosecution before a Special Court, shall be deemed to be a Public Prosecutor."
20. The question is: Whether the abovesaid provision in the NDPS Act is in conflict with the provisions of the Code? There can be no doubt that the NDPS Act is a special law, and has been enacted with a view to make stringent provisions for the control and regulation of operations relating to the narcotic drug and psychotropic substance [see State of Rajasthan v. Udai Lal, reported in (2008) 11 SCC 408, para 10]. It is also well established that, if the provisions of the special law are in conflict with the provisions of the general law, then, the provisions of the special law must prevail, and, if the special law is a subsequent enactment, then, the provisions contained therein must prevail both on the ground that the Act, being a special Act, overrides the provisions in the Code, which is a general law and also because the subsequent enactment must prevail over the earlier one. (See Jasbir Singh v. Vipin Kumar Jaggi & Ors., reported in AIR 2001 SC 2734 - Para 39).
21. Reverting back to Section 36-C of the NDPS Act, it opens with the expression "Save as otherwise provided in this Act".
The procedure pertaining to trial of cases prescribed by the Code, ::: Downloaded on - 09/06/2013 17:33:06 ::: 19 337210 which includes the appointment of a person as Public Prosecutor or Special Public Prosecutor, to conduct the trial, ought to apply even to NDPS cases. Section 36-C, however, contemplates that a person conducting a prosecution of NDPS Act case before a Special Court shall be deemed to be a Public Prosecutor. According to the Petitioner, this deeming provision is intended to override the provision in Section 225 of the Code, which mandates that every trial before a Court of Sessions, the prosecution shall be conducted by a Public Prosecutor. The term "Public Prosecutor" in Section 225 of the Code is ascribable to the Public Prosecutor or Special Public Prosecutor appointed under Section 24 of the Code by the Central Government. It is trite to note that a Special Public Prosecutor appointed under Section 24(8), acts as a Public Prosecutor in a given case or class of cases. He need not be a Public Prosecutor appointed under Section 24(1), 24(2) or 24(3) by the Central or State Government, as the case may be. The Special Public Prosecutor so appointed is not required to act under the directions of a Public Prosecutor. That, however, does not dispense with the procedure to appoint a person, other than a Public Prosecutor, as a Special Public Prosecutor, in exercise of power under Section 24 (8) of the Code.
The word 'person' appearing in Section 36-C of the NDPS Act will ::: Downloaded on - 09/06/2013 17:33:06 ::: 20 337210 have to be juxtaposed with the provisions of Section 24 (8) of the Code, which postulates that a person, who has been in practice as an advocate for not less than ten years, may be appointed as a Special Public Prosecutor for the purposes of any case or class of cases.
Thus, a restricted meaning will have to be given to the term person, who is qualified to be appointed as a Special public Prosecutor having been in practice as an advocate for not less than ten years.
Indeed, by virtue of Section 36-A, the Special Court can take cognizance of a case covered by the NDPS Act not only on the basis of police report, but also on the basis of complaint made by an officer of the Central or State Government authorised in that behalf. Even though the complaint can be filed by the authorised officer of the Central Government or State Government, as the case may be, that person himself cannot conduct the trial as a Prosecutor, being the complainant. It necessarily follows that an independent person other than the complainant will have to act as Prosecutor to conduct the trial of the case; and that person must possess the necessary qualification of having been in practice as an advocate for not less than ten years to be appointed as a Special Public Prosecutor.
::: Downloaded on - 09/06/2013 17:33:06 :::21 337210
22. Indisputably, the Notification in question dated 27th April, 2005 has been issued in exercise of powers under Section 24 (8) of the Code; but, as aforesaid, it was to appoint the named advocates as Special Public Prosecutors for a specified period of three years or until further orders, whichever is earlier.
23. The core question in the present cases is: With efflux of time, whether the appointment of the advocate(s) made in terms of Notification dated 27th April, 2005 had expired, and resultantly they would automatically cease to be Special Public Prosecutors on and from 26th April 2008 even in cases where they have already entered appearance as a Special Public Prosecutor during the period specified in the stated Notification? Suffice it to observe that the validity of initial appointment of the said Advocate as Public Prosecutor vide Notification dated 27th April, 2005 is immutable. As a mater of fact, that challenge has been negatived by the Division Bench of this Court in Criminal Writ Petition No. 1003 of 2005 vide order dated 7th June, 2005. The said order reads thus:-
"1. By this petition the petitioners seek to challenge the appointment of certain special prosecutors to prosecute cases under the NDPS Act of 1985. Such application was therefore moved before the learned Special Court and the learned Judge has with reference to section 24 of Cr.P.C.::: Downloaded on - 09/06/2013 17:33:06 :::
22 337210 and Section 36(C) of NDPS Act of 1985 held that the appointment and continuance of the special prosecutor in his court was proper.
2. We have considered the submission made at the bar and we have perused the provisions of secs.24 of Cr.P.C. and 36(C) of NDPS Act of 1985. A cohesive reading of both the sections very clearly establishes that the appointment made in the year 2000 and thereafter in the year 2005 were in accordance with the law. Hence there is no substance in this petition. Petition is therefore rejected."
Concededly, by the said Notification, the named advocates were appointed by the Central Government as Special Public Prosecutors for the purpose of conducting specified class of cases, and not for the purpose of any particular case. It is a general Notification appointing the three advocates as Special Public Prosecutors in class of cases, and not with reference to any particular case. If the appointment were to be for a specific case, the question of limiting it for duration of three years would not arise (considering the fact that the time frame for conclusion of trial is uncertain). In the matter of appointment of Special Public Prosecutor in class of cases, consequent to his entering appearance in a given case in that capacity, that arrangement ought to enure till the disposal of that particular case or till the appointment is expressly recalled, whichever is earlier. Taking any other view would result in a piquant situation. In that, on expiry of the term specified in the notification ::: Downloaded on - 09/06/2013 17:33:06 ::: 23 337210 appointing the Advocate as a Special Public Prosecutor in respect of class of cases, the cases in which that Advocate has already entered appearance, in cases sent for trial, as a Special Public Prosecutor, during the subsistence of his term of Special Public Prosecutor under the notification, the prosecuting agency would go unrepresented in those cases. That would create an impasse or hiatus qua the trial of those cases.
24. In the present cases, the said Advocate entered his appearance as a Special Public Prosecutor on the basis of the said notification. At the relevant time, he was authorised to appear and conduct cases for and on behalf of Central Government under the specified enactments in that capacity. Indeed, the said two cases remained pending even beyond three years period specified in the notification, yet the said Advocate continued to appear in those cases as a Special Public Prosecutor even though no fresh notification was issued by the Central Government for continuing his appointment as a Special Public Prosecutor in those class of cases after 27th April, 2008. As aforesaid, since the said Advocate had legitimately entered his appearance in the two cases pending against respective respondent No.1 in his capacity as Special Public Prosecutor ::: Downloaded on - 09/06/2013 17:33:06 ::: 24 337210 pursuant to Notification dated 27th April, 2005, it would necessarily follow that he had the implied authority of the Central Government to conduct the said two cases for and on behalf of the Central Government, until the disposal thereof by the trial Court, so long as he was not replaced by another Special Public Prosecutor or the Public Prosecutor to conduct the concerned case(s) in due course.
25. A priori, the expiry of time specified in the Notification dated 27th April, 2005, which was a general appointment of the said Advocate and two others as Special Public Prosecutors for class of cases specified therein, that would not militate against the implied authority enjoyed by the said Advocate to continue to appear in the said two cases until its disposal, wherein, he had entered appearance for the purposes of conducting the said cases as Special Public Prosecutor for and on behalf of the Central Government, until an express order to recall him and to appoint another Advocate as a Special Public Prosecutor to replace him is issued by the Central Government. In other words although, he would automatically cease to be a Special Public Prosecutor for the "class of cases" referred to in the said Notification dated 27th April, 2005 on expiry of the tenure specified therein; but he would continue to have an implied authority ::: Downloaded on - 09/06/2013 17:33:06 ::: 25 337210 of the Central Government to conduct these two cases, wherein, he has already entered appearance, till its disposal, as Public Prosecutor. That he could continue until the Central Government were to formally appoint another Special Public Prosecutor or the Public Prosecutor, as the case may be, to conduct the concerned case(s) to replace him. In our opinion, so long as a formal order is not issued by the Competent Authority of the Central Government to remove or replace the said Special Public Prosecutor, who had entered appearance in two cases, at a time when the term specified in the Notification was subsisting, hr can and ought to continue to appear as Public Prosecutor in those cases, by virtue of the deeming fiction in Section 36-C. To this extent, the provisions of Section 36-C would prevail over the provisions of Section 225 read with 24 of the Code.
26. Reliance has been placed on the provisions in the Criminal Law (Amendment) Act, 1952 (hereinafter referred to as "the Act of 1952"). The purport of sub-section (3) of Section 8 of the Act of 1952 is similar to Section 36-C of the NDPS Act. The same reads thus:-
::: Downloaded on - 09/06/2013 17:33:06 :::26 337210 "8(3) Save as provided in sub-section (1) or sub-section (2), the provisions of the Code of Criminal Procedure, 1898 (5 of 1898), shall, so far as they are not inconsistent with this Act, apply to the proceedings before a Special Judge and for the purposes of the said provisions, the Court of the Special Judge shall be deemed to be a Court of Session trying cases without a jury or without the aid of assessors and the person conducting a prosecution before a Special Judge shall be deemed to be a public prosecutor."
27. While considering the said provisions, the Constitution Bench of the Apex Court in A.R. Antulay v. Ramdas Sriniwas Nayak & Anr., reported in (1984) 2 SCC 500, held that the deeming fiction enacted in Section 8 (3) above is confined to the limits of its requirement. In that, the person conducting a prosecution before a Special Judge is to be deemed to be a Public Prosecutor. It went on to observe that the Legislature wanted to clothe the person in charge of the prosecution before a Special Judge with a status of a Public Prosecutor for the purpose of the Code of Criminal Procedure.
28. This exposition has been reiterated by the Constitution Bench in its subsequent decision in the case of R.S. Nayak v. A.R. Antulay, reported in (1984) 3 SCC 86. In paragraph 4, the Court observed thus:-
"4. The clarification in respect of the first point read with the judgment rendered in Criminal Appeal No.247 of 1983 in which ::: Downloaded on - 09/06/2013 17:33:06 :::
27 337210 Section 8(3) of the Criminal Law (Amendment) Act, 1952 had come in for interpretation, it follows as a corollary that if the cognizance of an offence is taken under Section 8(1) of the Criminal Law (Amendment) Act, 1952 and the trial has to be held according to the procedure prescribed therein, under Section 8(3) the learned advocate engaged by the complainant to conduct the prosecution will be deemed to be a public prosecutor. In such a situation, there is no question of the State-appointed public prosecutor to conduct the prosecution. It is, therefore, clarified which to some extent may appear tautologous in view of the aforementioned judgment, that it would be for the complainant to decide who would be the learned advocate in charge of the prosecution and the advocate so appointed would be deemed to be a public prosecutor."
29. In paragraph 8 of the same decision, with reference to the purport of Section 8 of the Act of 1952, the Court has further opined that it is for the complainant to decide who should be his advocate in charge of the prosecution; and there is no question of entrusting the trial of the two cases to a State-appointed public prosecutor.
30. Applying the principle underlying the dictum of the Apex Court in the above said decision, we have no hesitation in taking the view that Section 36-C of the NDPS Act is a provision, which, by legal fiction, declares that the person conducting a prosecution before a Special Court to be deemed to be a public prosecutor. In the present cases, the Central Government has not only asserted that the said Advocate was authorised to conduct the ::: Downloaded on - 09/06/2013 17:33:06 ::: 28 337210 two cases on hand; and, had thus entered his appearance in those cases as Special Public Prosecutor, pursuant to the Notification dated 27th April, 2005, when the same was in force, but has also asserted that the said Advocate should be allowed to appear and conduct those two cases in which he has already entered appearance until the same are decided, and no fresh notification was necessary. It would necessarily follow that the appointment as well as continuation of the said Advocate, to be in charge of the prosecution and conduct the two cases on hand, is on instructions and under a proper authority of the Central Government. By virtue of legal fiction contained in Section 36-C of the NDPS Act, he is deemed to be a Public Prosecutor within the meaning of Section 24 read with Section 2 (u) of the Code.
31. We shall now consider the argument advanced by the counsel for respondent No. 1 that the order of the Division Bench of this Court in Criminal Writ Petition No. 1003 of 2005 dated 7th June, 2005 would come to their aid. In our opinion, the said order, in the first place, cannot be treated as a binding precedent. Secondly, the opinion recorded by the Division Bench in the said order does not militate against the view that we have taken. Thirdly, the said order ::: Downloaded on - 09/06/2013 17:33:06 ::: 29 337210 has been misconstrued by the Special Judge to mean that the regime provided in Section 24 of the Code was indispensable in the fact situation of the case. For the view that we have already taken, Section 36-C departs from the regime of Section 24 of the Code only to the extent of declaring that any person, who is, under proper authority, conducting a prosecution before the Special Court for and on behalf of the concerned Government, shall be deemed to be a Public Prosecutor.
32. The respective counsel for respondent No.1 would then contend that the subsequent continuation after 27th April, 2008 has been validated in terms of order dated 26th October, 2010 issued under the signature of Director (Legal), Government of India, Ministry of Finance, Department of Revenue, Central Board of Excise and Customs, and not by the Ministry of Law and Justice, Department of Legal Affairs, which had issued the Notification dated 27th April, 2005. This argument does not take the matter any further.
So long as there is valid authorisation during the relevant period, express or implied, as in these cases, by the prosecuting agency to permit the person to appear before the Special Court for the purpose of conducting specified cases, that person, by virtue of Section 36-C ::: Downloaded on - 09/06/2013 17:33:06 ::: 30 337210 of the NDPS Act, would be deemed to be a Public Prosecutor. It is indisputable that the prosecuting Department in these cases is the Customs Department, as the Central Government had instituted prosecution through the Air Intelligence Unit, Customs. Thus, understood, the order dated 26th October, 2010 meets the requirement of a valid authority in favour of the said Advocate to conduct prosecution of subject cases before the Special Court in his capacity as a Public Prosecutor, by virtue of Section 36-C of the NDPS Act.
33. For the foregoing reasons, we hold that Shri A.R. Gupte, Advocate, was duly authorised to appear and conduct the two cases until its disposal, in which he had entered appearance pursuant to the Notification dated 27th April, 2005 even after expiry of (three years) period specified therein. In that view of the matter, he was competent to appear in the subject cases until the conclusion of trial thereof, in his capacity as Public Prosecutor, by virtue of deeming provision contained in Section 36-C of the NDPS Act, even after expiry of period specified in the Notification dated 27th April, 2005, so long as he was not formally removed or replaced by the Prosecuting Agency.
::: Downloaded on - 09/06/2013 17:33:06 :::31 337210
34. Accordingly, both these petitions succeed, and the impugned decision of the Special Judge dated 6th September, 2010 in the respective cases is quashed and set aside. Rule is made absolute on the above terms.
A.R. JOSHI, J. A.M. KHANWILKAR, J.
::: Downloaded on - 09/06/2013 17:33:06 :::