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 5, Cited by 1]

Delhi High Court

Naveen Kaushik vs Central Bureau Of Investigation on 30 March, 2011

Author: Dipak Misra

Bench: Chief Justice, Sanjiv Khanna

*       IN THE HIGH COURT OF DELHI AT NEW DELHI

%                                      Judgment Reserved on: March 01, 2011
                                      Judgment Delivered on:March 30, 2011


+                           LPA No. 810 of 2010

       Naveen Kaushik                                       ..... Appellant
                            Through:        Mr.Vijay Aggarwal, Advocate

                                   versus

       Central Bureau of Investigation              ..... Respondent
                          Through: Mr.Vikas Pahwa, Advocate


       CORAM:
       HON'BLE THE CHIEF JUSTICE
       HON'BLE MR. JUSTICE SANJIV KHANNA

1.    Whether reporters of the local papers be allowed to see the judgment?    YES
2.    To be referred to the Reporter or not?                                   YES
3     Whether the judgment should be reported in the Digest?                   YES


DIPAK MISRA, CJ


       Being grieved by the order dated 9.1.2006 passed by the learned

Single Judge in WP(Crl.) No.177/2010 whereby the learned Single Judge

has expressed the view that when framing of charge under the Prevention of



LPA 810/2010                                                     page 1 of 5
 Corruption Act, 1988, is interlocutory, the summoning order cannot be

considered as a final order to enable the accused to approach the Court for

quashment of the same.


2.     Though maintenance of Letters Patent Appeal against the order passed

in a criminal writ has been raised yet we have thought it apposite to deal

with the controversy without entering into the issue of maintainability.


3.     At the very outset, we may produce the order passed by the learned

Single Judge:


               "This petition has been preferred by the petitioner for
               quashing of FIR, quashing of summoning order and
               quashing of chargesheet. The accused/ petitioner is
               charged for various offences under IPC and under
               Prevention of Corruption Act.
               The Legislature in order to curb the tendency of
               approaching High Court at the stage of charge, the
               moment charge was framed amended the provisions of
               Prevention of Corruption Act so that the trial of cases
               under Prevention of Corruption Act was not hampered
               and stalled by obtaining stays of proceedings before the
               trial courts. That does not mean that the Legislature or
               the Courts intended to give liberty to the accused to
               approach High Court just before framing of charge, when
               chargesheet is filed and accused is summoned. This
               is contrary to the intention of the Legislature.
               Entertaining such petitions defeats the very purpose of
               amendment made in Prevention of Corruption Act.
               The Supreme Court has repeatedly laid down that under

LPA 810/2010                                               page 2 of 5
                Prevention of Corruption Act order of framing charge
               was an interlocutory order. When framing charge was an
               interlocutory order, how can summoning order be
               considered as a final order giving liberty to approach this
               Court with such like petitions. I find no force in this
               petition. The petition is hereby dismissed being not
               maintainable."


4.     On a perusal of the same, it is manifest that the learned Single Judge

has opined that the writ petition is not maintainable. A Division Bench of

this Court in W.P.(Crl.) No.80/2010 (Shri Arun Kumar Jain v. Central

Bureau of Investigation) and other connected matters while dealing with a

reference as regard to the maintainability of a petition under Section 482 of

the Code of Criminal Procedure and a writ petition under Article 227 of the

Constitution of India has answered thus:


               "33. In view of our aforesaid discussion, we proceed to
               answer the reference on following terms:

               (a) An order framing charge under the Prevention of
               Corruption Act, 1988 is an interlocutory order.

               (b) As Section 19(3)(c) clearly bars revision against an
               interlocutory order and framing of charge being an
               interlocutory order a revision will not be maintainable.

               (c) A petition under Section 482 of the Code of
               Criminal Procedure and a writ petition preferred under
               Article 227 of the Constitution of India are maintainable.



LPA 810/2010                                                page 3 of 5
                (d) Even if a petition under Section 482 of the Code of
               Criminal Procedure or a writ petition under Article 227
               of the Constitution of India is entertained by the High
               Court under no circumstances an order of stay should be
               passed regard being had to the prohibition contained in
               Section 19(3)(c) of the 1988 Act.

               (e) The exercise of power either under Section 482 of
               the Code of Criminal Procedure or under Article 227 of
               the Constitution of India should be sparingly and in
               exceptional circumstances be exercised keeping in view
               the law laid down in Siya Ram Singh (supra), Vishesh
               Kumar (supra), Khalil Ahmed Bashir Ahmed (supra),
               Kamal Nath & Others (supra) Ranjeet Singh (supra) and
               similar line of decisions in the field.
               (f)    It is settled law that jurisdiction under Section 482
               of the Code of Criminal Procedure or under Article 227
               of the Constitution of India cannot be exercised as a
               "cloak of an appeal in disguise" or to re-appreciate
               evidence. The aforesaid proceedings should be used
               sparingly with great care, caution, circumspection and
               only to prevent grave miscarriage of justice.

               34. Reference is answered accordingly. The writ
               petitions be listed before the appropriate Bench."



5.     Keeping in view the aforesaid conclusions, the order passed by the

learned Single Judge has to be set aside and accordingly it is so ordered. The

matter is remitted to the file of the learned Single Judge to be dealt with

regard being had to the reference answered in W.P.(Crl.) No.80/2010 (Shri




LPA 810/2010                                                 page 4 of 5
 Arun Kumar Jain v. Central Bureau of Investigation) and other connected

matters. There shall be no order as to costs.




                                                CHIEF JUSTICE



MARCH 30, 2011                                  SANJIV KHANNA, J.

Sv/dk LPA 810/2010 page 5 of 5