Calcutta High Court
Mahesh Kumar Jindal And Ors. vs State on 28 July, 1993
Equivalent citations: 1993CRILJ3861
JUDGMENT Amal Kumar Chatterjee, J.
1. The short and only point for determination in these two revisional applications heard together is whether the Judge of a Special Court constituted under the Essential Commodities Act (later referred to as the Act) can direct further investigation by the police when he finds himself unable to agree with the recommendations made in a police report submitted before him. If the answer to this question is in the affirmative, the applications will stand rejected: otherwise it will be allowed and the impugned orders will be struck down. It is not necessary to reproduce the facts.
2. Mr. Ray, the learned Advocate appearing in support of the application has argued that Section 12AA of the Act is a complete code of procedure to be followed by a Special Court subject only to the provisions of Section 12AC of the Act. This Section runs as follows:-
"Section 12AC. Application of Code to proceedings before a Special Court.- Save as otherwise provided in this Act, the provisions of the Code (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 Sessions and the person conducting a prosecution before a Special Court shall be deemed to be a Public Prosecutor.
Mr. Ray has laid emphasis on the word "said" occurring in Section 12AC and has argued that only those provisions of the Code of Criminal Procedure which are applicable in relation to a proceeding before a Court of Sessions are attracted to a proceeding before a Special Court and since a Sessions Judge has no power to direct investigation by police, no such power is vested in the Judge of a Special Court. This subtle argument deserves consideration but merits rejection. The word "said" in its plain connotation can only refer to what has preceded this expression and not what follows and thus this word occurring in Section 12AC refers to all the provisions of the Code of Criminal Procedure. The deeming provision following the word "said" does not, in our view, control or restrict, the application of the provisions of the Code to a proceeding before a Special Court. The deeming provision was incorported only to avoid any possible confusion arising out of equating a Magistrate to a Judge of Special Court who is well above the level of a Magistrate as manifest from Section 12A(3) of the Act. Any other interpretation will result in an absurd situation as shown below.
3. Since there is no obligation upon the police to arrest an accused during the investigation of a case, it is conceivable that a police report may be submitted before a Special Court with a prayer to issue process against the accused. Now, if Section 12AA of the Act is regarded as a complete Code of Procedure with no other power except as envisaged by Section 12AC and as interpreted by Mr. Ray, then the position will be that on perusal of the police report and on taking cognizace of it, the Judge will have no power to issue process against the accused can be issued under Section 204 of the Code of Criminal Procedure which has no application in relation to a proceeding before a Court of Sessions. Again, if a police report submitted before a Special Court recommends no action, commonly called a final report, the Judge even if, he agrees with it will not be in a position to make an order for discharge of the accused from bond under Section 173(4) of the Code of Criminal Procedure as this section too applies only to a proceeding before a Magistrate and not before a Sessions Judge. Thus we find that an undue emphasis on the word "said" in Section 12AC of the Act so as to mean only those provisions of the Code of Criminal Procedure which applied to a proceeding before a Sessions Judge will result in an abusrd situation which could not have been the intention of the legislature. Reading Sections 12AA and 12AC of the Act together, a fair and rational conclusion is that the former by no means provide a complete Code of Procedure for the Special Court constituted under the Act and all the provisions of the Code of Criminal Procedure apply to a proceeding before such a Court unless otherwise provided in the Act itself. Thus a Special Court constituted under the Act which is empowered to take cognizance on a police report submitted before it without the accused being committed must be regarded as a Criminal Court of original jurisdiction clothed with all the powers exercisable by such a Court unless expressly excluded and, therefore, it can very well direct further investigation by Police under Section 156(3) of the Code of Criminal Procedure, if such investigation is considered necessary upon perusal of the police report submitted before it. Relying-upon a decision of Allahabad High Court, this view has also been taken by Karnataka High Court in Premier Irrigation Equipment Limited v. State of Karnataka, 1987 Cri LJ 1404, though on a somewhat different consideration.
4. Mr. Ray has referred to several decisions to show that a Magistrate has no power to direct the police to submit a charge-sheet and that in case of an offence punishable under the Essential Commodities Act, the Sessions Judge has got no power to grant anticipatory bail. These questions are not even remotely connected to the issue raised in the instant application and as such, we do not consider it necessary to refer to those decisions.
5. For reasons indicated in paragraphs 2 and 3 above, these applications are rejected Interim orders, if any, are vacated.
Gitesh Ranjan Bhattacharya, J.
6. I agree