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 127]

Supreme Court of India

C.K. Jaffer Sharief vs State (Thr C.B.I.) on 9 November, 2012

Equivalent citations: 2012 AIR SCW 6166, 2013 (1) SCC 205, AIR 2013 SC( CRI) 687, (2013) 1 RECCRIR 187, (2012) 11 SCALE 71, (2013) 121 ALLINDCAS 206 (SC), (2013) 80 ALLCRIC 979, (2012) 4 CHANDCRIC 401, (2013) 1 ALLCRILR 148, (2012) 4 CRILR(RAJ) 1051, (2012) 4 CURCRIR 564, (2013) 1 JCR 82 (SC), (2013) 1 MAD LJ(CRI) 90, (2013) 1 ALLCRIR 175, (2013) 1 ALD(CRL) 890, (2013) 2 MH LJ (CRI) 306, 2013 CALCRILR 1 401, 2013 (2) SCC (CRI) 482, 2013 (1) CRIMES 43 SN, 2013 (1) KCCR SN 29 (SC), AIR 2013 SUPREME COURT 48

Author: Ranjan Gogoi

Bench: Ranjan Gogoi, P. Sathasivam

           |REPORTABLE        |



               IN THE SUPREME COURT OF INDIA

              CRIMINAL APPELATE JURISDICTION

               CRIMINAL APPEAL No. 1804 of 2012
                 (Arising out of SLP (Crl.) No.3841 of 2012)


C.K. Jaffer Sharief                              … Appellant

Versus

STATE (Through CBI)                              …Respondent



                            J  U  D  G  M  E  N T



RANJAN GOGOI, J



      Leave granted.

2.    The judgment and order of High Court of  Delhi  dated  11.4.2012
affirming  the  order  of  the  learned  trial  court  rejecting   the
application filed by the  appellant  for  discharge  in  the  criminal
prosecution initiated against him has been challenged in  the  present
appeal.

3.    The above order of the High  Court  challenged  in  the  present
proceeding came to be passed in the following facts :

      An FIR dated 03.06.1998  was  filed  by  the  Superintendent  of
Police, CBI/ACU.XX/New Delhi alleging commission of the offence  under
Section 13(2) read with 13(1)(d) of the Prevention of Corruption  Act,
1988 (hereinafter referred to as ‘the Act’) by  the  appellant  during
his  tenure  as  the  Union  Railway  Minister  from   21.06.1991   to
13.10.1995.  Commission of the offence under the  aforesaid  provision
of the Act was alleged on the basis that the appellant had dishonestly
made the Managing Directors of RITES (Rail India Technical & Economics
Services Ltd.)  and IRCON (Indian Railway Construction  Co.  Ltd.)  to
approve the journeys of S/Shri B.N. Nagesh, the then Additional PS  to
Railway Minister, S.M. Mastan and Murlidharan,  Stenographers  in  the
railway cell and one Shri Samaullah (domestic help of  the  appellant)
to London  in connection with the medical treatment of the  appellant.
It was alleged in the FIR that the two Public Sector Undertakings  did
not have any pending business in London at the relevant point of  time
and the journeys undertaken by the aforesaid four persons were  solely
at the behest of the appellant who had compelled the services  of  the
concerned employees to be placed in the two undertakings in  question.
Pecuniary loss to  the  Public  Sector  Undertakings  was,  therefore,
caused by the wrongful acts of the appellant.

4.    On the basis of the aforesaid FIR,  Case  no.  RC.2(A)/98-ACU.IX
was  registered  and  investigated  upon.   Final   report   of   such
investigation was submitted in the court  of  learned  Special  Judge,
Patiala House, New Delhi on 22.10.2005.  In the said final  report  it
was, inter-alia, stated that there was  “ample  documentary  and  oral
evidence to prove the facts and  circumstances of the case, as  stated
above, which constitute offences punishable under Section  13(2)  read
with 13(1) (d) of the Prevention of Corruption  Act,  1988”.  Sanction
for prosecution, under Section 19 of the Act was  however  refused  by
the competent authority.  Accordingly, in  the  final  report  it  was
mentioned that  the  proceedings  against  the  accused  appellant  be
dropped.

5.    The learned trial court by its order dated  25.08.2006  declined
to accept the closure report filed by  the  investigating  agency  and
observed that there appears to be prima facie evidence with regard  to
commission of offence under Section 13(2) read with 13 (1)(d)  of  the
Act and, possibly, the entire material  collected  in  the  course  of
investigation had not been placed before the sanctioning authority.

6.    Pursuant to the order of the learned trial court the matter  was
once again looked into  by  the  investigating  agency  who  submitted
another report dated 01.08.2007 stating that all  materials  collected
during investigation had been placed before the authority competent to
grant sanction including such clarifications as were sought from  time
to time.

7.    On receipt of the aforesaid report dated 01.08.2007, the learned
trial court by its order  dated  26.07.2008  took  cognizance  of  the
offence punishable under Section 13 (2) read with Section 13(1)(d)  of
the Act.

8.    Thereafter, the accused appeared before the learned trial  court
and filed an application seeking discharge which being refused by  the
order of the trial court dated 27.01.2010,  the  appellant  moved  the
High Court of Delhi under Article 226 of the  Constitution  read  with
Section 482 of the Code of Criminal Procedure for  setting  aside  the
order dated 27.01.2010 passed  by  the  learned  Special  Judge,  CBI,
Rohini, New Delhi and for quashing  of the criminal proceeding pending
before the said court. The aforesaid application having been dismissed
by the impugned judgment and order dated 11.04.2012 of the High  Court
of Delhi the present appeal has been filed.

9.    We have heard Shri P.P. Rao,  learned  senior  counsel  for  the
appellant and Shri Mohan Jain, learned ASG for the State.

10.   Shri Rao, learned senior counsel for the appellant has submitted
that he would not assail the impugned order of the High Court  on  the
ground of absence of requisite sanction either under the provisions of
the Act or under the provisions of the Cr.P.C.  Shri Rao has submitted
that the aforesaid issue need not be gone into in the  present  appeal
in as much as the allegations made in the FIR and facts appearing from
the reports of the investigating agency, ex facie, do not make out the
commission of any offence by accused-appellant under Section  13(1)(d)
of the Act so as to warrant the continuance of the prosecution against
him. Drawing the attention of the court to the  consideration  of  the
statements of the witnesses, examined in the course of  investigation,
by the High Court,  particularly,  Shri  B.N.  Nagesh  (PW  33),  Shri
Murlidharan (PW 34) and Shri S.M. Mastan it is contended that from the
statements of the aforesaid persons it is crystal clear that while  in
London the persons accompanying the appellant  had  performed  various
official duties.  It is submitted that  the  accused-appellant,  while
undergoing medical treatment in  London,  did  not  cease  to  be  the
Railway Minister and during the period of his treatment the  appellant
had attended to the work and duties connected  with  the  Ministry  as
well as the RITES and IRCON of which bodies, as the Railway  Minister,
the appellant was the Head.  The persons who accompanied the appellant
to London thereby causing alleged pecuniary loss to the Public  Sector
Undertakings had actually assisted the Minister in  due  discharge  of
his duties while abroad.  The  said  fact  having  appeared  from  the
statements of the persons  recorded  by  the  investigating  authority
under Section 161 Cr.P.C.,  according  to  Shri  Rao,  ex  facie,  the
ingredients necessary to constitute the offence under Section 13(1)(d)
are not present.  It is therefore contended that the  High  Court  has
grossly erred in not quashing  the  criminal  proceeding  against  the
appellant and in permitting the same to continue.

11.    Opposing the contentions advanced on  behalf  of  the  accused-
appellant, Shri Jain, learned  ASG  has  urged  that  the  sole  issue
agitated by the accused-appellant before the learned trial  court  was
with regard to the inherent lack of jurisdiction to continue with  the
prosecution in the absence of sanction either under the provisions  of
the Act or under the provisions of the Cr.P.C. Before the  High  Court
the validity of the order dated 27.1.2010 of the learned  trial  court
refusing to discharge the accused was the only issue  raised.  It  is,
therefore not open  to  the  appellant  to  widen  the  ambit  of  the
challenge to the validity of the impugned  criminal  proceeding  as  a
whole. In this regard  the  learned  ASG  has  placed  before  us  the
application filed by the accused-appellant for  discharge;  the  trial
court’s order dated 27.01.2010 as well as the  relevant  part  of  the
order dated 11.04.2012 of the  High  Court.   Shri  Jain  has  further
submitted that in  the  present  case  the  requirement  of  obtaining
sanction under Section 197 Cr.P.C. does  not  arise  in  view  of  the
specific allegations in the FIR which pertain  to  commission  of  the
offence under section 13(2) read with section  13(1)(d)  of  the  Act.
Admittedly, the accused-appellant having ceased to be  a  Minister  as
well as a Member  of  Parliament  w.e.f.  10.11.2000  no  question  of
obtaining sanction under Section 19 can arise in the present case,  it
is argued. Shri  Jain  has  also  submitted  that  in  any  case,  the
materials brought on record, at this stage, cannot conclusively  prove
that the offence as alleged has not been  committed  by  the  accused-
appellant. The matter has to be determined in the course of the  trial
which may be permitted to commence  and  be  brought  to  its  logical
conclusion.

12.   At the very outset we wish to make it clear that we do not agree
with the contention advanced by the learned ASG to the effect that the
only issue raised by the appellant before  the  High  Court  was  with
regard to the absence of sanction for the impugned prosecution.  While
the above may have the complexion of the proceeding before the learned
trial court, in the application filed by the accused-appellant  before
the High Court  the  validity  of  the  continuance  of  the  criminal
proceeding as a whole was called into  question,  inter-alia,  on  the
ground that ex-facie the ingredients of the offence under  Section  13
(1)(d) are not made out on the allegations levelled.  We have  already
noticed that before the High Court two reliefs had been prayed for  by
the appellant, namely, interference with  the  order  of  the  learned
trial court dated 27.01.2010 as well as for quashing of  the  criminal
proceeding.  In view of the aforesaid  position  demonstrated  by  the
relevant records we do not find any reason to confine the scope of the
present appeal to the issue of sanction and test  the  legal  validity
of the order of the  learned  trial  court  dated  27.1.2010  and  the
impugned order of the High Court dated 11.04.2012 only on that  basis.
Rather we are of the view that  the  accused-appellant  having  raised
issues concerning the validity of the proceeding as  a  whole  on  the
ground that, ex facie no offence is disclosed,  it  is  open  for  the
appellant to raise the said question in the present appeal.

13.   Section 13(1)(d) of the Act may now be extracted below :

      “Section 13 : Criminal misconduct by a public servant  –  (1)  a
      public servant  is  said  to  commit  the  offence  of  criminal
      misconduct,-

      (a)……

      (b)……

      (c ) ..…

      (d) if he,-

      (i) by corrupt or illegal means, obtains for himself or for  any
      other person any valuable thing or pecuniary advantage; or

      (ii) by abusing his position as a public  servant,  obtains  for
      himself or for any other person any valuable thing or  pecuniary
      advantage; or

      (iii) while holding office as a public servant, obtains for  any
      persons any valuable thing or pecuniary  advantage  without  any
      public interest. Or

      (e)……..”

14.   A bare reading of the aforesaid provision of the Act would go to
show that the offence contemplated therein is committed if  a   public
servant obtains for himself or any other person any valuable thing  or
pecuniary advantage by  corrupt  or  illegal  means;  by  abusing  his
position as public  servant  or  without  any  public  interest.   The
aforesaid provision of the Act, i.e, Section 13(1)(d)  are  some  what
similar to the offence under Section  5(1)(d)  of  the  Prevention  of
Corruption Act, 1947.

15.   Adverting to the facts of the present case it has  already  been
noticed that the only allegation against the appellant is that he  had
prevailed upon RITES and IRCON to take the four employees in  question
on “deputation” for the sole purpose of  sending  them  to  London  in
connection with the medical treatment of the appellant.   It  is  also
alleged that neither RITES nor  IRCON  had  any  pending  business  in
London and that none of the four persons had not  performed  any  duty
pertaining to RITES or IRCON while they were in London;   yet  the  to
and fro air fare of all the four persons was paid  by  the  above  two
Public Sector  Undertakings. On the said basis  it  has  been  alleged
that the accused appellant had abused his office and caused  pecuniary
loss to the two Public Sector Undertakings by arranging the visits  of
the four persons in question to London without  any  public  interest.
This, in essence, is the case against the accused-appellant.

16.   A fundamental principle of criminal jurisprudence with regard to
the liability of an accused which may have application to the  present
case is to be found in the work “Criminal  Law”  by  K.D.  Gaur.   The
relevant passage from the above work may be extracted below:

      “Criminal guilt would attach to a man for violations of criminal  law.
      However, the rule is  not  absolute  and  is  subject  to  limitations
      indicated in the Latin maxim, actus non facit reum, nisi mens sit rea.
       It signifies that their can be no crime without  a  guilty  mind.  To
      make a person criminally accountable it must be proved  that  an  act,
      which is forbidden by law, has been caused by his  conduct,  and  that
      the conduct was accompanied by a legally blameworthy attitude of mind.
      Thus, there are two components of every crime, a physical element  and
      a  mental  element,  usually  called   actus   reus   and   mens   rea
      respectively.”



17.   It has already been noticed that the appellant  besides  working
as the Minister of Railways was the Head  of  the  two  Public  Sector
Undertakings in question at the relevant time. It  also  appears  from
the materials on record that the four  persons  while  in  London  had
assisted    the appellant in performing certain tasks  connected  with
the discharge of duties as a Minister.  It is difficult  to  visualise
as to how in the  light  of  the  above  facts,  demonstrated  by  the
materials revealed in the course of investigation, the  appellant  can
be construed to have adopted corrupt  or  illegal  means  or  to  have
abused his position as a public servant to obtain any  valuable  thing
or pecuniary advantage either for himself or for any of the  aforesaid
four persons. If  the  statements  of  the  witnesses  examined  under
Section 161 show that the aforesaid four persons had performed certain
tasks to assist the Minister in the discharge of  his  public  duties,
however insignificant  such  tasks  may  have  been,  no  question  of
obtaining any pecuniary advantage by any corrupt or illegal  means  or
by abuse of the position of the appellant  as  a  public  servant  can
arise. As a Minister it was for the appellant to decide on the  number
and  identity  of  the  officials  and  supporting  staff  who  should
accompany him to London  if  it  was  anticipated  that  he  would  be
required to perform his official duties while in  London.  If  in  the
process, the Rules or Norms applicable were violated or  the  decision
taken shows an extravagant display of redundance it is the conduct and
action of the appellant which may have been improper  or  contrary  to
departmental norms. But to  say  that  the  same  was  actuated  by  a
dishonest intention to obtain an undue pecuniary advantage will not be
correct. That dishonest intention is the gist  of  the  offence  under
section 13(1)(d) is implicit in the words used i.e. corrupt or illegal
means and abuse of position as a public servant. A  similar  view  has
also been expressed by this Court in M. Narayanan Nambiar vs. State of
Kerala[1] while considering the provisions of  section  5  of  Act  of
1947.  If the totality of the materials on record indicate  the  above
position, we do not find  any  reason  to  allow  the  prosecution  to
continue against the appellant. Such continuance, in our  view,  would
be an abuse of the process of court and therefore it will be the plain
duty of the court to interdict the same.

18.      For the aforesaid reasons we allow this appeal, set aside the
judgment and order dated 11.04.2012 of the High Court  and  the  order
dated 27.01.2010 of the learned trial court and quash the  proceedings
registered against the accused-appellant.





................J.
[P. SATHASIVAM]





                                             ................J.
                                             [RANJAN GOGOI]

New Delhi,
09th November, 2012.


-----------------------

[1] (1963) Supp. (2) SCR 724

-----------------------

16