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 15, Cited by 0]

Uttarakhand High Court

Ravindra Singh Rawat vs State Of Uttarakhand & Others on 9 June, 2025

                                                                           2025:UHC:5292


      IN THE HIGH COURT OF UTTARAKHAND
                  AT NAINITAL
                CRIMINAL MISC. APPLICATION No. 1725 of 2021
   Ravindra Singh Rawat                                          ......Applicant

                                           Versus

  State of Uttarakhand & others                                .....Respondents


   Presence:

   Ms. Soniya Chawla, learned counsel for the Applicant.
   Mr. Rakesh Negi, learned Brief Holder for the State of Uttarakhand.


   Hon'ble Ashish Naithani, J.
1. This Criminal Miscellaneous Application has been filed under Section 482
   of the Code of Criminal Procedure, 1973 seeking quashing of the
   summoning/cognizance order dated 05.03.2021 passed by the Court of
   Additional Chief Judicial Magistrate (Vth), Dehradun in Criminal Case
   No. 1751 of 2021 titled "State Vs. Ravindra Rawat" for offences
   punishable under Sections 354(d), 504, 507, and 509 of the Indian Penal
   Code, 1860.
2. The Applicant, Ravindra Singh Rawat, joined the Indo-Tibetan Border
   Police as a constable on 07.12.2011 and worked as a Head Constable. On
   09.05.2020, one Smt. Sonal Sailal lodged an FIR bearing Crime No.
   166/2020 at Police Station Nehru Colony, Dehradun under Sections
   354(d), 504, 507, and 509 IPC against an unknown mobile holder for
   making vulgar calls.
3. During the investigation, it was discovered that the Applicant was using
   the mobile number used for making the alleged calls. The Senior
   Superintendent of Police, Dehradun, informed the Deputy Inspector


                                                                                            1
CRIMINAL MISC. APPLICATION No. 1725 of 2021-----Ravindra Singh Rawat vs State of Uttarakhand
and Others

                                                                       Ashish Naithani J.
                                                                            2025:UHC:5292

   General (Personnel & Administration), Northern FTR, ITBP, about the
   case registration through a letter dated 28.05.2020.
4. Under this information, vide order dated 13.08.2020, Shri Yashpal Singh,
   DC/Telecom SH, was appointed as enquiry officer by the Deputy
   Inspector General, ITBP. The Applicant appeared before the enquiry
   officer on 19.08.2020 and presented his case.
5. After a preliminary hearing on 23.10.2020, summary proceedings were
   conducted on 27.10.2020, and the Applicant was awarded punishment
   under Section 56(1)(h) of the ITBP Act, 1992 for violation of good order
   and discipline under Section 43 of the ITBP Act.
6. Subsequently, the investigating officer submitted a charge sheet dated
   19.11.2020 under Sections 354(d), 504, 507, and 509 IPC against the
   Applicant. The learned Additional Chief Judicial Magistrate (Vth),
   Dehradun, took cognizance and issued summons to the Applicant vide
   order dated 05.03.2021.
7. The learned counsel for the Applicant submitted that the Applicant has
   already been punished under Section 56(1)(h) of the ITBP Act for the
   same facts. Therefore, Section 87(2) of the ITBP Act creates a specific
   statutory bar against further criminal trial. It was emphasized that Section
   87(2) explicitly provides that where any person subject to the Act has been
   dealt with under Section 56, he shall not be liable to be tried again by a
   criminal court for the same offence or on the same facts.
8. It was further argued that the principle of double jeopardy, a fundamental
   right under Article 20(2) of the Constitution and a statutory protection
   under Section 300 Cr.P.C., squarely applies in the present case. Subjecting
   the Applicant to criminal proceedings after departmental punishment
   would be legally impermissible and unjust.
9. The counsel also contended that no prior sanction under Section 197 of the
   Code of Criminal Procedure was obtained from the Central Government



                                                                                            2
CRIMINAL MISC. APPLICATION No. 1725 of 2021-----Ravindra Singh Rawat vs State of Uttarakhand
and Others

                                                                       Ashish Naithani J.
                                                                            2025:UHC:5292

   before the Magistrate took cognizance of the offence. Since the Applicant
   is a serving member of the ITBP, the absence of such sanction renders the
   cognizance order bad in law and the proceedings void ab initio.
10.    In response, the learned Assistant Government Advocate submitted that
   the Applicant was punished under the ITBP Act specifically for a
   disciplinary breach involving good order and discipline under Section 43,
   and not for the offences for which he has been charge-sheeted under the
   Indian Penal Code. It was contended that the offences under the IPC are
   distinct in nature and attract separate penal consequences.
11.    It was further argued that the protection against double jeopardy under
   Article 20(2) of the Constitution and Section 300 Cr.P.C. applies only
   where there has been both a prosecution and a punishment for the same
   offence. Since the departmental action taken under the ITBP Act is not
   equivalent to a prosecution under criminal law, the bar does not apply.
12.    The State also submitted that a proper investigation was conducted, and
   that credible and sufficient evidence was collected against the Applicant,
   warranting the filing of the charge sheet. After examining the record, it
   was contended that the trial court rightly took cognizance of the offences.
13.    As to the requirement of sanction under Section 197 Cr.P.C., it was
   submitted that such protection is applicable only when the act complained
   of was committed while discharging official duties. Since the acts alleged
   vulgar calls made to a woman are in no way connected to the official
   duties of an ITBP personnel, the question of obtaining prior sanction does
   not arise.
14.    This Court has carefully examined Section 87(2) of the Indo-Tibetan
   Border Police (ITBP) Act, 1992, which states that when any person
   subject to the Act has been acquitted or convicted of an offence by a Force
   Court or has been dealt with under Section 56 or Section 58, he shall not
   be liable to be tried again by a criminal court for the same offence or on



                                                                                            3
CRIMINAL MISC. APPLICATION No. 1725 of 2021-----Ravindra Singh Rawat vs State of Uttarakhand
and Others

                                                                       Ashish Naithani J.
                                                                            2025:UHC:5292

   the same facts. A plain reading of this provision reveals an absolute bar
   against subsequent criminal prosecution when the person has already been
   dealt with under Section 56 for the same incident or underlying facts. In
   the present matter, it is not in dispute that the Applicant was punished
   under Section 56(1)(h) of the ITBP Act on 27.10.2020 about the same
   incident involving the alleged vulgar calls made to the complainant. A
   charge sheet was subsequently filed on 19.11.2020 based on the same
   facts.
15.    The respondents argue that the departmental action under the ITBP Act
   pertains to a different offence. In contrast, the criminal proceedings
   concerning offences under the IPC are found to be misconceived. Section
   87(2) uses the disjunctive expression "same offence or on the same facts",
   which clearly indicates that the statutory bar applies not only when the
   offence is identical in law but also when the subsequent prosecution is
   founded on the same factual substratum. As clarified by the Hon'ble
   Supreme Court in multiple decisions, the legal position reiterates that
   protection against double jeopardy extends to cases where the same set of
   facts forms the basis of two separate proceedings, even under different
   legal provisions.
16.    Insofar as the issue of sanction under Section 197 of the Code of
   Criminal Procedure is concerned, it is well settled that the provision
   protects public servants from vexatious litigation for acts done in the
   discharge of their official functions. However, the allegations in the
   present case pertain to making vulgar calls to a woman, which by no
   stretch of interpretation can be regarded as part of the Applicant's official
   duties as a member of the ITBP. Therefore, the requirement of prior
   sanction under Section 197 Cr.P.C. does not arise in the facts of the present
   case.




                                                                                            4
CRIMINAL MISC. APPLICATION No. 1725 of 2021-----Ravindra Singh Rawat vs State of Uttarakhand
and Others

                                                                       Ashish Naithani J.
                                                                            2025:UHC:5292

17.    It is also well established that the inherent powers of the High Court
   under Section 482 Cr.P.C. can be invoked to prevent abuse of process and
   to secure the ends of justice. When a statutory bar is created against
   prosecution, any continuation of proceedings violating that bar would
   amount to abusing the legal process.
18.    The Applicant has been dealt with departmentally under the ITBP Act
   for the same incident. Yet, he is subjected to a parallel criminal
   prosecution on the same factual foundation. Such parallel proceedings are
   impermissible given the bar contained in Section 87(2) of the ITBP Act.
19.    After considering the facts, the legal position, and the arguments
   advanced by both parties, this Court finds that the Applicant, being
   governed by the ITBP Act, was already subjected to disciplinary action
   under Section 56(1)(h) of the said Act in respect of the same incident.
   Section 87(2) provides a clear statutory bar against further prosecution
   based on the same facts. The disjunctive language employed in the
   provision emphasizes that it is not merely identity of offences but identity
   of factual basis that triggers the bar. The departmental proceedings and the
   criminal case in the present matter both emanate from the same factual
   allegations concerning vulgar phone calls allegedly made by the
   Applicant. The legislature's intent in enacting such a provision was to
   ensure that ITBP personnel are not subjected to double jeopardy for the
   same conduct under different legal regimes. Permitting the continuation of
   the criminal case in such circumstances would not only contravene the
   statutory protection. Still, it would also result in grave prejudice to the
   Applicant and amount to an abuse of judicial process.
20.    Though the question of prior sanction under Section 197 Cr.P.C. is not
   sustained due to the nature of the alleged misconduct, this issue becomes
   academic in light of the more significant statutory protection available
   under Section 87(2) of the ITBP Act. The judicial pronouncements of the



                                                                                            5
CRIMINAL MISC. APPLICATION No. 1725 of 2021-----Ravindra Singh Rawat vs State of Uttarakhand
and Others

                                                                       Ashish Naithani J.
                                                                            2025:UHC:5292

      Hon'ble Supreme Court affirm the principle that when a special legislation
      confers protection against double jeopardy, the same must be enforced in
      its true spirit to prevent miscarriage of justice.
21.      Given the foregoing analysis, this Court considers that the continuation
      of the criminal proceedings against the Applicant would violate the
      statutory bar provided under Section 87(2) of the ITBP Act, 1992, and
      amount to abuse of process of law.



                                                       ORDER

Accordingly, this Criminal Miscellaneous Application is allowed. The summoning/cognizance order dated 05.03.2021 passed by the Court of Additional Chief Judicial Magistrate (Vth), Dehradun in Criminal Case No. 1751 of 2021 titled "State Vs. Ravindra Rawat" for offences punishable under Sections 354(d), 504, 507, and 509 of the Indian Penal Code is hereby quashed and set aside.

Consequently, the criminal proceedings against the Applicant in the aforementioned case stand quashed.

There shall be no order as to costs.

(Ashish Naithani, J.) Dated:09.06.2025 NR/ Digitally signed by NITESH RAWAT DN: c=IN, o=HIGH COURT OF NITESH UTTARAKHAND, ou=HIGH COURT OF UTTARAKHAND, 2.5.4.20=bea38a9cb7bca67cc3988ad 93d563d95c70eb77fa0ea4758e401cf 436bdce9fb, postalCode=263001, RAWAT st=UTTARAKHAND, serialNumber=F691686B3C447434E8 9897BCDC0B6567DCE4B7108B324FF ED3C8A159F3BDD03C, cn=NITESH RAWAT Date: 2025.06.24 11:11:18 +05'30' 6 CRIMINAL MISC. APPLICATION No. 1725 of 2021-----Ravindra Singh Rawat vs State of Uttarakhand and Others Ashish Naithani J.