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 48, Cited by 0]

Patna High Court

Wakil Prasad Yadav vs The State Of Bihar & Ors on 23 February, 2011

Author: Ravi Ranjan

Bench: Shiva Kirti Singh, Ravi Ranjan

        CIVIL WRIT JURISDICTION CASE No.10455 OF 2010

1-SANJAY KUMAR S/O LATE PHULDEO PRASAD, R/O HOUSE NO. 402,
SHANTI LOK APARTMENT, SHEIKHPURA, P.S.SHASTRI NAGAR, DISTT-
PATNA.........................................................................PETITIONER
                             Versus
1-THE STATE OF BIHAR THROUGH THE CHIEF SECRETARY, BIHAR,
PATNA
2-PRINCIPAL SECRETARY, CABINET VIGILANCE DEPARTMENT, BIHAR,
PATNA
3-SECRETARY,    CABINET   VIGILANCE        DEPARTMENT   BIHAR,
PATNA......................................................................RESPONDENTS
                              with
                     CWJC No.10456 OF 2010
1-SURESH PRASAD S/O LATE SATYANARAYAN PRASAD R/O VILL
SABALI,      P.O.KHAJUHATTI,        P.S.BAIKHUTNPUR,    DISTT-
GOPALGANJ..................................................................PETITIONER
                             Versus
1-THE STATE OF BIHAR THROUGH THE CHIEF SECRETARY BIHAR,
PATNA.
2-PRINCIPAL SECRETARY, CABINET VIGILANCE DEPARTMENT BIHAR,
PATNA.
3-SECRETARY,    CABINET   VIGILANCE        DEPARTMENT   BIHAR,
PATNA....................................................................(RESPONDENTS)
                              with
                     CWJC No.10692 OF 2010
1-WAKIL PRASAD YADAV S/O LATE KISHAN PRASAD YADAV R/O
KRISHNA KUTIR, ABHIYANTA NAGAR, P.S.- RUPASPUR, WEST OF
CANAL, BAILEY ROAD, PATNA.....................................(PETITIONER)
                             Versus
1-THE STATE OF BIHAR THROUGH THE CHIEF SECRETARY
2-PRINCIPAL SECRETARY CABINET VIGILANCE DEPARTMENT, BIHAR,
PATNA
3-SECRETARY, CABINET VIGILANCE DEPARTMENT, BIHAR, PATNA
..............................................................................(RESPONDENTS)
                              with
                     CWJC No.10735 OF 2010
1-YOGENDRA KUMAR JAISWAL S/O LATE JAGANNATH PRASAD R/O
SHIVPURI, PROFESSOR'S COLONY ROAD, P.S.- SHASTRI NAGAR, DISTT.-
PATNA- 800023.............................................................(PETITIONER)
                             Versus
1-THE STATE OF BIHAR THROUGH THE CHIEF SECRETARY, BIHAR,
PATNA.
                               2




2-PRINCIPAL SECRETARY, CABINET VIGILANCE DEPARTMENT, BIHAR,
PATNA.
3-SECRETARY, CABINET VIGILANCE DEPARTMENT, BIHAR, PATNA
..............................................................................(RESPONDENTS)
                              with
                     CWJC No.10983 OF 2010
1-NAGA RAM S/O LATE MAHADEV RAM R/O GRAM+P.O.-
BHITBHERWAN,           P.S.-          GOPALGANJ,      DISTT.-
GOPALGANJ................................................................(PETITIONER)
                             Versus
1-THE STATE OF BIHAR THROUGH THE CHIEF SECRETARY, BIHAR,
PATNA
2-PRINCIPAL SECRETARY, CABINET VIGILANCE DEPARTMENT, BIHAR,
PATNA
3-SECRETARY, CABINET VIGILANCE DEPARTMENT, BIHAR, PATNA
..............................................................................(RESPONDENTS)
                              with
                     CWJC No.11540 OF 2010
1-NARAYAN MISHRA S/O LATE KRISHNA CHANDRA MISHRA, R/O 36,
VED NAGAR, MADHUKUNJ, RUKANPURA, P.S.-RUPASPUR, DISTT.-
PATNA-800 014............................................................(PETITIONER)
                             Versus
1-THE STATE OF BIHAR THROUGH THE CHIEF SECRETARY,
GOVERNMENT OF BIHAR, PATNA
2-THE UNION OF INDIA THROUGH THE HOME SECRETARY,
GOVERNMENT OF INDIA
3-UNION LAW SECRETARY, GOVERNMENT OF INDIA, NEW DELHI
4-PRINCIPAL SECRETARY, HOME DEPARTMENT, GOVERNMENT OF
BIHAR, PATNA
5-PRINCIPAL SECRETARY, VIGILANCE DEPARTMENT, GOVERNMENT
OF BIHAR, PATNA
6-DIRECTOR GENERAL, VIGILANCE INVESTIGATION BUREAU, PATNA
7-INSPECTOR GENERAL, SPECIAL VIGILANCE UNIT, PATNA
..............................................................................(RESPONDENTS)
                              with
                    CR.W.J.C. NO. 951 OF 2010
ANIL KUMAR SON OF LATE ISHWAR SHARAN LAL R/O HOUSE NO.54
WEST BOARING CANAL ROAD. P.S.SRI KRISHNAPURI TOWN &
DISTRICT-PATNA............................................................PETITIONER
                             Versus
THE STATE OF BIHAR TROUGH VIGILANCE...................RESPONDENTS.
                              with
                     CWJC No.14044 OF 2010
                                       3




1-SHIVA SHANKAR VERMA S/O RAM PAL VERMA R/O HOUSE NO. 406,
SAUBHAGYA SHARMA PATH, RUKUNPURA, P.S.- RUPASPUR, DISTT.-
PATNA..............(PETITIONER)
                                        Versus
1-THE STATE OF BIHAR THROUGH THE CHIEF SECRETARY, BIHAR,
PATNA
2-THE PRINCIPAL SECRETARY, CABINET VIGTILANCE DEPARTMENT,
BIHAR, PATNA
3-THE SECRETARY, CABINET VIGILANCE DEPARTMENT, BIHAR, PATNA
..............................................................................(RESPONDENTS)
                                                 -----------
For the petitioners : Mr.Y.V. Giri, Sr. Advoacate
                      Mr.Chittranjan Sinha, Sr.Advocate
                      Mr.Abhinav Shrivastava, Advocate
                      Mr.Ravindra Nath Dubey, Advocate
                      Mr. A.D. Verma, Advocate
                      Mr. Narayan Mishra (in person)
                      Mr. Sanjeet Kumar Tiwari, Advocate
                      Mr. Indu Bhushan, Advocate
                      Mr. Sanjeev Kumar, Advocate
For the State :      Mr. Ram Balak Mahto, Advocate General
                     Mr. Lalit Kishore, AAG-I
                     Mr. A. Amanullah, G.A.
                     Mr. Vikash Kumar, Advocate.
                     Mr. Krishana Chandra, Advocate.
                     Mr. Prabhu Narayan Sharma
For Vigilance :      Mr. Arvind Kumar, Advocate.


                               PRESENT

             THE HON'BLE MR. JUSTICE SHIVA KIRTI SINGH
             THE HON'BLE DR. JUSTICE RAVI RANJAN

                                  ----------

          Shiva Kirti Singh, J.       All the eight writ petitions have been

    heard together as analogous matters because they contain common

    prayers questioning the constitutional validity of Bihar Special Courts

    Act, 2009 (hereinafter referred to as the „Act‟) and in particular the
                                     4




validity of Section 5, 13, 14, 15 and 18 of the said Act. The petitioners

have also challenged declarations issued on various dates in respect of

individual petitioners in terms of Section 5(1) of the Act, as a result

whereof cases lodged by Vigilance Department of the State Government

against the petitioners for various offences including offence under

Section 13 (1) (e) of the Prevention of Corruption Act, 1988 (hereinafter

referred to as the „Act of 1988‟) shall be tried by Special Court

established under Section 3 of the Act. In the context of effect of Section

6 (2) of the Act on pending cases, the validity of this provision has also

been seriously challenged on the ground that the Act cannot be made

retrospective because it will expose the petitioners to a greater penalty

than what is envisaged under the Act of 1988, which would violate

Article 20 (1) of the Constitution of India. The other provisions

particularly those under Section 5 and Section 13 have been challenged

mainly on the ground of excessive and unbridled delegation and violation

of Article 14 of the Constitution of India.

      2. There is no need in these cases to go into details of facts

because there is no dispute that the petitioners are/were public servants

and are facing criminal cases lodged by the Vigilance Department,

Government of Bihar for various offences including offence under the

Act of 1988, particularly Section 13 (1) (e), on the allegation of having

pecuniary resources or property disproportionate to their known source of
                                     5




income. If the Act had not been enacted or if it is declared ultra vires

then the petitioners will be tried by Special Judge appointed under the

Act of 1988. Petitioners are aggrieved mainly because the cases against

them shall be tried by Special Courts under the Act which may expose

them to a proceeding for Confiscation under Section 13 and other

provisions in Chapter III of the Act.

      3. Before adverting to impugned features of the Act, the various

grounds of challenge to their constitutionality and the submissions of the

parties, it would be appropriate to notice that the Act of 1988 was enacted

by the Parliament with the object to consolidate and amend the law

relating to the Prevention of Corruption and the matters connected

therewith. That Act contains detailed provisions including definitions and

is still operational and has not been repealed. Section 4 (4) of that Act

contains a mandate that a Special Judge shall, as far as practicable, hold

the trial of an offence on day-to-day basis. In that Act there is no

provision like Section 11 of the Act which provides that a Special Court

shall not adjourn any trial for any purpose unless the adjournment is

necessary in the interest of justice for which reasons should be recorded

in writing. The Special Court is also required to make endeavour to

dispose of the trial within a period of one year from the date of its

institution or transfer, as the case may be. In the Act of 1988 there is no
                                     6




provision for confiscation of property which is now provided under the

Act as per provisions of Section 13 to 19 contained in Chapter-III.

      4. The Preamble of the Act which has been published in the

extraordinary gazette dated 8th February 2010 with a Notification that it

has received prior assent of the President mentions that the Act is to

provide for speedy trial of certain class of offences and for confiscation

of the properties involved. The Preamble also contains further clauses

indicating the need to confiscate ill gotten assets of public servants found

disproportionate to their known source of income and the need to bring

the trial of such public servants to a speedy termination. The Act, in the

definition clause i.e., Section 2 refers to the Prevention of Corruption

Act, 1988 as "Act" and also to the Code of Criminal Procedure 1973 as

the "Code". "Offence" has been defined as an offence of criminal

misconduct which attracts Section 13 (1) (e) of the 1988 Act

independentally or in combination with other provision of the 1988 Act

or any provision of the Indian Penal Code. "Special Court" means

Special Court established under Section 3 of the Act. Other words and

expressions used in the Act are to have the meanings assigned to them in

the Act of 1988 or the Code of Criminal Procedure. Section 21 of the Act

clearly provides that the provisions of the Act shall be in addition to and

not in derogation of any other law for the time being in force and Section

26 gives the Act an over-riding effect over the Act of 1988, the Criminal
                                     7




Law Amendment Ordinance, 1944 or any other law for the time being in

force.

         5. Sections 3 and 4 provide for establishment of Special Courts

and cognizance of cases by such Courts. Section 5 vests power in the

State Government and requires it to make a declaration to that effect in

every case in which there is, prima facie, evidence of the commission of

an offence as defined under the Act committed by a public servant.

Section 5 (2) provides that such declaration shall not be called in question

in any Court. As per Section 6, the effect of such declaration is that

prosecution in respect of offence shall be instituted only in Special Court

and where the declaration relates to an offence for which prosecution has

already been instituted and the proceedings are pending in any Court

other than Special Court then such proceeding, notwithstanding anything

contained in any other law in force, shall stand transferred to Special

Court for trial of offence in accordance with the Act. Section 7 spells out

jurisdiction of Special Court for the trial of offence covered by the Act.

According to Section 8, a Special Court shall follow the procedure

prescribed by the Court for the trial of warrant cases before a Magistrate

and unless inconsistent with the Act, the provisions of the Code and the

Act of 1988 shall apply to the proceeding before Special Court. A Special

Court may pass, upon any person convicted by it, any sentence

authorized by law for the punishment of the offence of which such person
                                     8




is convicted. In the Act there is no independent and separate provision

relating to punishment of any offence. Section 9 provides for an appeal

from any judgment and sentence of Special Court to the High Court of

Patna, both on facts and law.

      6. Chapter-III of the Act begins with Section 13 which provides

for confiscation of property. This provision has been seriously assailed

by the petitioners on various grounds and shall be dealt with separately.

The power to initiate a confiscation proceeding before an Authorized

Officer has been vested in the State Government which may, on the basis

of, prima facie evidence authorize the public prosecutor to make an

application before the Authorized Officer, if it has reasons to believe that

any person who was or is a public servant has committed the offence, for

confiscation of money and other property which the State Government

believes to have been procured by means of offence. Authorized Officer

has been defined in Section 2 (b) and means any serving officer

belonging to Bihar Superior Judicial Services and who is or has been

Sessions Judge/Additional Sessions Judge, nominated by the State

Government with the concurrence of the High Court for the purpose of

Section 13. An application for confiscation is required to be supported by

one or more affidavits disclosing the grounds for the belief that the said

person has committed the offence and the amount of money and

estimated value of other property believed to have been procured by
                                     9




means of offence and also necessary information and details of such

money and property. Section 14 provides for notice for confiscation.

Section 14(3) permits rebuttal of evidence, information and particulars

brought before the Authorized Officer under Section 14(1) in course of

the trial of guilt of offender by the Special Court. Section 15 provides the

procedure for arriving at findings necessary for confiscation in general or

in certain cases where the money or property specified is held through

any other person and/ or to a certain extent only. However, if the market

price of the property confiscated is deposited then as per proviso to

Section 15(3), the property shall not be confiscated. Section 15(6)

stipulates that the order of confiscation passed under this Section, subject

to any order passed in appeal under Section 17, shall be final and shall

not be called in question in any court of law. According to Section 16,

transfer of any money or property referred to in notice under Section 14

shall be null and void after the issue of notice. Section 17 provides for an

appeal against order of Authorized Officer to the High Court. Such

appeal is required to be disposed of preferably within a period of six

months and stay order, if any, passed in an appeal shall not remain in

force beyond the prescribed period of disposal of appeal as per sub-

section (3) of Section 17. Section 18 provides the power and procedure to

take possession of confiscated money or property. Section 19 which is

the last Section of Chapter-III provides for refund of confiscated money
                                     10




or property as per order of the High Court in appeal or upon acquittal by

Special Court. In case, it is found not possible for any reason to return the

property, the affected person shall be paid the price thereof including the

money so confiscated with the interest @ 5% per annum calculated from

the date of confiscation.

      7. As noticed earlier the grievance of the petitioners is mainly

against such provisions of the Act and declaration made under Section-5

which brings the petitioners‟ cases under the purview of the Act to be

tried by the Special Judge and exposes them to the risk of confiscation

proceeding. A faint submission was made at the initial stage of the

arguments that the State Legislature does not have legislative competence

because the Parliament has already enacted the Act of 1988 which

contains in a consolidated form law relating to the Prevention of

Corruption and the matters connected therewith. However, this argument

was based upon an erroneous impression that the prior assent of the

President has not been obtained for enactment of the Act. Once it was

shown from the relevant gazette Notification dated 8th February 2010 that

such assent is available, this ground to challenge the vires of the Act was

not pressed. However, an attempt was made to demonstrate that the

purpose of the Act was already taken care of by the provision in Section

4 (4) of the Act of 1988 that the Special Judge shall, as far as practicable,

hold the trial of offence on day-to-day basis. According to learned
                                    11




counsel for the petitioners this provision was sufficient to take care of

expeditious disposal of trials for offence defined under the Act. So far as

the confiscation of property is concerned, it was submitted that under the

Code of Criminal Procedure, there are sufficient provisions such as

provision for compensation under Section 357 and provision for disposal

of property at conclusion of trial under Section 452 and hence there was

no real need to enact the Act for either of the aforesaid two purposes.

However, the petitioners could not show that the provisions meant to

expedite disposal or for confiscation were exactly of similar nature. The

provisions for expeditious disposal and confiscation in the Act are visibly

and clearly different than those existing from before. To question their

utility or good effect would amount to questioning the wisdom of the

Legislature which is clearly impermissible. Hence, such submissions are

found to be of no significance and do not affect the validity and

constitutionality of the Act or the impugned provisions.

      8. Coming to the specific provisions impugned by the petitioners,

the first and foremost attack is upon Sections 5 (1) and 5(2) of the Act.

Assail upon Section 5(1) is on the ground that there are no guidelines

provided by the Legislature and it has been left to the whims and

unguided discretion of the State Government to select or not to select any

particular case involving the offence for purpose of issuing a declaration
                                   12




that it should be tried under the Act. For easy reference Section-5 is

extracted hereinbelow:

      5. Declaration of cases to Be dealt with under This Act.- (1) If the
State Government is of the opinion that there is prima-facie evidence of
the commission of an offence alleged to have been committed by a
person, who has held or is holding public and is or has been public
servant within the meaning of section 2(c) of the Prevention of
Corruption Act, 1988 in the State of Bihar, the State Government shall
make a declaration to that effect in every case in which it is of the
aforesaid opinion.
      (2) Such declaration shall not be called in question in any Court.


                  9. On behalf of the petitioners it has been pleaded and

argued that Section-5 (1) of the Act suffers from vice of unreasonable

classification between offences covered by the Act of 1988 triable by

special Judge under that Act and offence defined under the Act which

shall now be tried by a Special Court. According to petitioners such

classification is unreasonable and the purpose shown for such

classification namely confiscation of property acquired by the offence

and speedier trial has no nexus with the classification. Secondly, it has

been argued that the power vested in the State Government for

declaration of cases to be dealt with under the Act is without any

guidelines. It amounts to abdication of legislative power by the

legislature in favour of the State Government, the executive, and hence

violates the Constitution. Lastly, it was submitted that the power vested

in the State Government being unbridled is capable of discrimination

between the cases of particular public servants facing charge of the
                                    13




offence under the Act. The State Government may issue a declaration in

one case and may not issue in another case although the facts for the

purpose of prima facie evidence may be identical.

      10. Learned counsels appearing for the petitioners have placed

strong reliance upon judgment of the Supreme Court in the case of State

of West Bengal v. Anwar Ali AIR 1952 SC 75 in support of their plea of

impermissible classification without intelligible differentia. In that case

the constitutional validity of West Bengal Special Court‟s Act 1950 arose

for determination before Supreme Court. The preamble of that Act

declared the purpose of the Act to be- to provide for the speedier trial of

certain offence. Section-5 which was the main provision under challenge

provided for trial by a Special Court, of such offence or classes of

offence or cases or class of cases, as the State Government may by

general or special order in writing, direct. Sub-Section-2 of Section-5

excluded any offence for which the trial had already commenced before

the coming into force of the special Act. Considering the aforesaid

provision the Supreme Court found that the provision enabled

discrimination because the necessity of a speedy trial by itself is too

vague, uncertain and illusive criterion to form the basis of a valid and

reasonable classification. The Court further held that a rule of procedure

laid down by law would come as much within the purview of Article-14

as any rule of substantive law and it is necessary that all litigants, who
                                    14




are similarly situated, are afforded same procedural rights for relief and

for defence without any discrimination. In effect, in that case it was

found that the provision though enabled the State to select some of the

offences or cases to be tried by Special Court, there was no classification

at all in the real sense of the term because the differentiation was not

based on any characteristic which are peculiar to persons or cases which

are subjected to the special procedure prescribed by the Act. The

classification enabled by the Act was found to be based upon no

reasonable or on some differences bearing just and proper relation to the

attempted classification. Thus, in absence of any discernable differentia,

the classification was held to be hostile, discriminatory and contra

Article-14 of the Constitution. For highlighting the aforesaid findings and

related discussions various paragraphs of that judgment were highlighted

before us in order to persuade us to hold that intelligible differentia is a

sine qua non for a valid qualification. We have no difficulty in accepting

the aforesaid legal principle in the context of Article-14 of the

Constitution.

      11.    The difficulty, however, arises on account of apparent

differences between Section 5 of the Act in question and Section-5 of the

West Bengal Special Court‟s Act 1950. On a careful perusal of Section-5

of the Act under question it is found that offence for the purpose of Act

has been well defined under Section-2(e) of the Act and as a result the
                                    15




declaration by the State Government can relate only to an offence of

criminal misconduct involving or attracting Section-13 (1)(e) of the 1988

Act committed by a person who has held or is holding public office and

is or has been a public servant as defined under the Act of 1988. This

provides an intelligible differentia between the offence covered by

Section-5 of the Act and those left out, although they may involve

misconduct or offence under other provisions of 1988 Act.

      12. The next issue, as per settled law is duty to find out whether

such intelligible differentia has any nexus with the declared object of the

Act, i.e., confiscation of the ill-gotten property from the offence and

speedier trial of the offence. Offence under Section-13(1)(e)of the 1988

Act is a criminal misconduct by a public servant which as per the

definition is attracted-"if he or any person on his behalf, is in possession

or has, at any time during the period of his office, been in possession for

which the public servant cannot satisfactorily account, of pecuniary

resources or property disproportionate to his known sources of income".

As per explanation to Section-13(1)(e), "for the purpose of this Section

known sources of income" means, income derived from any lawful

source and such receipt has been intimated in accordance with the

provisions of any law, rules or orders for the time being applicable to a

public servant. The punishment provided for criminal misconduct by a

public servant under Section-13(2) of 1988 Act is imprisonment for a
                                      16




term which shall be not less than one year but which may extend to seven

years and shall also be liable to fine.

      13. The purpose of the Act is to expedite the trial and facilitate

confiscation of ill-gotten gains from the offence. For this object the

classification has been done by the legislature so as to bring cases

involving disproportionate money or property within the ambit of the

Act. In view of the purpose of the Act as already noticed, the intelligible

differentia for classification and thereby selection of offence defined, for

the applicability of the Act clearly has nexus with the object sought to be

achieved by the Act.

      14. On behalf of petitioners reliance was placed upon judgment of

Supreme Court in the case of In re ART. 143, Constitution Of India,

Etc, Air 1951 SC 332 and in the case of In Re The Special Courts Bill,

1978, 1979 1 SCC 380 in support of well established proposition of law

that the legislature must discharge its primary legislative function itself

and not through others and it cannot abdicate its essential legislative

functions by resorting to excessive and unguided delegation to the

executive. Excessive and unguided delegation to the executive definitely

runs counter to the constitutional scheme of separation of powers

between different wings of the State whereunder it is the obligation of the

legislature to legislate. This principle has been followed in the case of

M/s Devi Das v. State of Punjab, AIR 1967 SC 1895 and in case of
                                    17




Maneka Gandhi v. Union Of India (1978) 1 SCC 248. It was rightly

pointed out on the basis of aforesaid judgments of the Supreme Court and

also in the case of A.N Parasuraman v. State of T.N., (1989) 4 SCC 683

that legislature cannot delegate its essential functions of laying down

legislative policy.

      15. On behalf of the State, counter arguments were advanced by

learned Advocate General. It was submitted that the propositions of law

advanced on behalf of petitioners in respect of requirement of intelligible

differentia for a valid classification and necessity of a reasonable nexus

between the object and the differentia are fully met by the provisions in

Section-5 read with the preamble and objects of the Act. To support this

submission, he highlighted the five clauses mentioned in the preamble to

the Act which guided the legislature leading to impugned enactment. The

relevant parts of the preamble disclose that the Government has sufficient

reasons to believe that large number of holders of public offices who are

public servants have accumulated vast property disproportionate to their

income; it is obligation of the State to prosecute such persons and

confiscate their ill-gotten assets; the existing courts of Special Judges

cannot be expected to conclude the trials of such persons speedily

whereas it is imperative for a parliamentary democracy that such

offenders be tried with utmost dispatch and that for the aforesaid purpose

it is necessary to establish Special Courts to be presided over by persons
                                    18




who are or have been Sessions Judges/ Additional Sessions Judges and to

make some procedural changes to avoid delay in final verdict in the

trials, without interfering with the right to a fair trial. Learned Advocate

General placed reliance upon judgment of the Apex Court in the case of

State (Delhi Admin.) v. V.C.Shukla, AIR 1980 SC 1382 in support of his

stand that the impugned provision in Section-5(1) does not suffer from

vice of discrimination, abdication of legislative function or excessive

and unguided delegation. He also placed reliance upon judgment in the

case of R.S.Nayak v. A.R.Antulay, AIR 1984 SC 684 and in the case of

State of Madhya Pradesh v. Shri Ram Singh, AIR 2000 SC 870.

      16. The case of State (Delhi Admin.) Vs. V.C. Shukla, inter alia

dealt with validity of Special Courts Act,1979. The main object of that

Act was to provide for speedy trial of a certain class of offences. Nine

Clauses in the preamble of that Act gave out the circumstances and the

maladies which prompted the Legislature to enact that Act. The Act had

been challenged on the basis of Article 14 by raising a grievance that the

procedure was harsher or disadvantageous and the classification for

subjecting certain offences to the Special Court‟s Act was discriminatory.

On a consideration of the object of the Act and various clauses in the

preamble as well as relevant provisions of the Act including Section-5

which empower the Central Government to make a declaration for
                                   19




applicability of that Act on the basis of prima facie case, the Supreme

Court repelled the challenge based upon Article-14.

      17. In the aforesaid case the Special Act was challenged also on

the ground of vice of excessive delegation of powers. After extracting

Sub-Section- (1) and (2) of Section-2 of that Act in paragraph-80, the

Apex Court discussed the law on the subject including judgment in the

case of Kathi Ranning Rawat v. State of Saurashtra, AIR 1952 SC 123

and rejected the challenge after elaborate discussion of all the relevant

aspects. The Apex Court extracted and relied upon the following passage

from the judgment in the case of V.C. Shukla Vs. State of Delhi through

CBI, AIR 1980 SC 1962:-

      " In fact, this Court has held in a number of cases that where a
power is vested in a very high authority, the abuse of the power is
reduced to the minimum"

      18. The Court held that the power vested under Section-5 was

guided by the provisions and stipulations in that Section as well as the

guidelines emanating from the preamble of that Act. The judgment in the

case of R.S. Nayak v. A.R. Antulay (Supra) was cited for law of

interpretation stated in paragraph-18 of the judgment that question of

construction arises only in the event of an ambiguity and the Court is

entitled to ascertain the intention of the Legislature to remove the

ambiguity by construing the provision of the statute as a whole to undo

the mischief for which the Legislature enacted the statute. There is no
                                    20




controversy that when two views are possible in respect of a statutory

provision, it is the duty of the Court to adopt one which would advance

the object of the statute. The judgment in the case of State of Madhya

Pradesh v. Shri Ram Singh (Supra) supports the aforesaid view and in

paragraph-7 corruption has been compared to all the dreaded diseases

such as cancer and HIV leading to AIDS which are seemingly incurable

and can ruin a polity.

      19. On behalf of State, it was submitted that so far as challenge to

Section-5 is concerned, it must fail in view of discussions contained and

law laid down in the aforesaid judgments. It was submitted that power of

finding out, prima facie case for the purpose of required declaration

under Section 5 has been vested in the highest authority, the State

Government and hence its misuse should not be assumed. It was pointed

out that objects and clauses of the preamble of the Act also contain

guidelines and the legislative policy has been clearly laid down, hence,

there is no merit in the submissions that power delegated to the state is

excessive or unguided. It was further pointed out that by very definition

of the term "offence" the class of cases which can be covered under the

Act is clear and based upon intelligible differentia with cases left out and

the characteristics of the offence are such as would clearly have a nexus

with the object of the Act which requires expeditious disposal of cases

relating to the offence covered by the Act and whenever materials
                                     21




warrant, to initiate confiscation proceeding as per Section-13, so that

property ill-gotten by means of the offence are taken over by the State.

There appears merit in the aforesaid submissions insofar as challenge to

validity of Section-5 is concerned. Similar provisions were held valid in

the case of State (Delhi Admin.) v. V.C. Shukla as well as in a judgment

by Division Bench of Orissa High Court in the case of Dibyadarshi

Biswal and Ors v. State of Orissa and other analogous cases, dated

September 16, 2010. State has placed special reliance upon this judgment

because similar provisions in the Orissa Special Court‟s Act, 2006 had

been challenged as unconstitutional and the challenge was repelled. No

doubt, learned counsels for the petitioners tried to distinguish that

judgment by referring to some differences in the preamble of Orissa Act

vis-à-vis the Bihar Act under consideration but those differences are

merely cosmetic, superfluous and not of any substance.

      20.   It is useful to record here that in the Orissa case (Dibyadarshi

Biswal and Ors v. State of Orissa and others) the provisions in Section 5

were similar and in order to meet the argument that the State Government

could still pick and choose specific cases of persons while ignoring those

of others, the Orissa Government had filed an affidavit making it clear

that the State Government shall mandatorily make a declaration in all

cases relating to the offence and its role was limited to satisfy itself that

the ingredients of Section-5(1) of the Special Court‟s Act are satisfied.
                                     22




Once such ingredients are found satisfied, the State Government shall

make a declaration in all cases. In order to repel any doubt on this issue,

an affidavit was filed on behalf of the State of Bihar in CWJC No. 10455

of 2010 to fully clarify its stand. According to that affidavit, all pending

cases in which Section 13(1) (e) of the 1988 Act are involved can be

categorized under three categories: (i) cases in which the court concerned

has already taken cognizance after sanction by the administrative

department, (ii) cases in which concerned department has already granted

sanction for prosecution but no cognizance has been taken and (iii) cases

in which investigation is under progress after institution of a case.

            According to the affidavit, the State Government will be

issuing declaration in all cases under the categories (i) and (ii). So far as

cases under the category (iii) are concerned, the State Government will

issue the declaration as soon as it comes to a conclusion that the public

servant concerned has committed offence under Section 13(1) (e) of the

1988 Act. It has further been categorically stated that no cases having

ingredients of Section 13(1) (e) of the 1988 Act will be allowed to be

tried in other courts, except in the Special Court constituted under the

Act. Such a stand takes care of any apprehension of discrimination in the

matter of issue of declaration between different cases involving offence

under Section 13(1)(e) of the 1988 Act.
                                    23




      21. To assail Sub-Section-(2) of Section-5 which provides that

declaration made by the State Government under Section-5(1) shall not

be called in question in any Court, the only argument advanced was that

constitutional power of judicial review vested in the High Court cannot

be curtailed by Legislation. The State has clarified that such provisions

are common to many similar statutes and the expression "Court" will not

include High Court of the Supreme Court when they exercise

extraordinary constitutional power of judicial review. In view of such

clear stand of the State the challenge to the constitutionality of this

provision must fail. It hardly requires any clarification that such

provision cannot affect the extraordinary constitutional jurisdiction of

judicial review vested in the High Court or Supreme Court.

      22. The constitutional validity of Section-6 (2) of the Act has been

questioned on the ground that making the provisions of the Act

retrospective so as to cover the cases already pending in the Courts or

cases in which the occurrence was prior to coming in force of the Act

will violate Article-20(1) of the Constitution of India because the affected

persons like petitioners will be exposed to harsher provisions relating to

confiscation which would amount to a greater penalty than what was

prescribed for the offence under the Act of 1988. Sub-Section-(2) of

Section-6 reads thus:-

      "Where any declaration made under section-5 relates to an
offence in respect of which a prosecution has already been instituted
                                    24




and the proceedings in relation thereto are pending in a Court other
than Special Court under this Act, such proceedings shall,
notwithstanding anything contained in any other law for the time being
in force, stand transferred to Special Court for trial of the offence in
accordance with this Act."

      23.   Article-20 provides for certain protection in respect of

conviction for offence. It prohibits conviction for any offence which was

not violation of any law at the time of commission of the act charged as

offence and also prohibits infliction of a penalty greater than what could

have been inflicted under the law in force at the time of the commission

of the offence. The Act does not alter the punishment for the offence as

provided under the 1988 Act and hence the issue is narrowed down to

find out whether the provisions in Chapter-III of the Act, particularly in

Section-13 providing for confiscation of property amount to harsher

penalty for the accused who allegedly committed the offence before

coming into force of the Act on 8th February 2010. According to learned

counsel for the petitioners, confiscation of property by virtue of Section-

13 amounts to penalty by causing very serious consequences so as to

affect even property standing in the name of others, allegedly procured

by means of the offence, than what was permissible or possible under the

law as it stood prior to enforcement of the Act. Such provisions are,

therefore, violative of Article 20(1) of the Constitution of India.

Elaborating the aforesaid submission, it was contented that the effect of

confiscation is too harsh, expropriatory and confiscatory and hence, in
                                   25




context of a person facing charges for offence, it cannot be permitted to

be retrospective. It was pointed out that affected property or money may

at times be an amalgam of property acquired by lawful means as well as

by alleged unlawful means, i.e., by means of the offence. In such

circumstances, it was submitted that the principle of disposing of stolen

property under the provisions of Cr.P.C cannot be held applicable to such

property which requires further adjudication as to how much of the

property or which specific property would be covered by the expression

"property procured by means of the offence".

      24. According to learned counsel for the petitioners the provisions

of Chapter-III cannot be described simply as procedural provisions which

may generally be permitted to be applied retrospectively because no

person has vested right in matters of procedure simplicitor. To support

this submission it was pointed out that effect of Section-16 is to take

away rights to transfer any money or property mentioned in a notice

under Section-14 because such transfer has been rendered void if the

property is subsequently confiscated under Section-15. Similarly, it was

pointed out that under Section-18 the authorized officer has been

empowered to take forceful possession of the confiscated property which

is likely to result in being thrown out on the street from dwelling units

unless the market price of the property is deposited with the authorized

officer as per proviso to Section-15(3). It was pointed out that although
                                    26




appeal has been provided against order of confiscation to the High Court

but as per Section 17(3) the appeal is to be disposed of preferably within

a period of six months and the stay order, if any, in the appeal shall not

remain in force beyond the period prescribed for disposal of appeal.

According to learned counsel for the petitioners such provisions as

indicated above are substantive provisions affecting the accused persons

adversely and seriously only because of retrospective application of

provisions for confiscation which were not in existence earlier.

      25.   On behalf of State it was submitted that although the

provisions for confiscation are new provisions but they do not amount to

any penalty for the offence and are, hence, not affected by the protection

in Article-20(1) of the Constitution which bars infliction of a penalty

greater than what might have been inflicted as per law at the time of the

commission of the offence. According to State the confiscation

proceeding is an independent judicial proceeding to be conducted by the

Authorized Officer and it cannot be treated to be a part of the criminal

proceeding against the accused which is required to be tried by Special

Court under the Act.

      26. The issue as to whether confiscation of property provided

under the Act would amount to a penalty for the offence or not appears to

be a complex issue because the Act of 1988 or the Indian Penal Code

prescribing punishments have not been amended by the Act. Those Acts
                                   27




use the expression "punishment" for prescribed offence and not the word

"penalty" but in the context in which the word penalty has been used in

Article-20 (1) of the Constitution, it must be treated as analogous to the

word "punishment" prescribed for an offence which shall cover

punishment of imprisonment as well as fine prescribed for any offence.

The question as to whether confiscation under the Act would amount to

punishment for the offence or not, now becomes simple to be answered.

      27. The word penalty or punishment in context of a criminal

offence is a well understood concept. Once an accused is found to be

guilty, he is punished either by depriving him of his personal liberty by

way of imprisonment which puts restriction upon his freedom to move

around freely or else he is put to monetary loss by imposition of fine.

Monetary loss by way of punishment would happen only in a case where

money legally belonging to the accused or his estate is to be paid to the

State. The concept of confiscation proceeds on an entirely different

footing. In confiscation as contemplated under the Act the deprivation of

money or property is on the hypothesis that it does not legally belong to

the accused because it is ill-gotten property procured by means of the

offence which in the case of a public servant amounts to breach of trust

by him qua his employer, the State. Once this hypothesis is carried to its

logical corollary by proving the necessary ingredients so as to show that

the property or money in question was procured by means of offence then
                                    28




confiscation of such property or money cannot amount to depriving the

accused or the concerned public servant either of his personal liberty or

of any property lawfully belonging to him. Hence, confiscation of money

or property as provided under the Act cannot be held to be a punishment

to the delinquent.

      28. The aforesaid view stands supported by a judgment of Privy

Council in the case of Attorney General for Hong Kong V. Reid and

others reported in All E.L.R (1994) 1, page 1. The relevant principle of

equity as enunciated in the said judgment is as follows:-

      "When a bribe is accepted by a fiduciary in breach of his duty
then he holds that bribe in trust for the person to whom the duty was
owed. If the property representing the bribe decreases in value the
fiduciary must pay the difference between that value and the initial
amount of the bribe because he should not have accepted the bribe or
incurred the risk of loss. If the property increases in value, the
fiduciary is not entitled to any surplus in excess of the initial value of
the bribe because he is not allowed by any means to make profit out of
breach of duty."


      29. This proposition was derived on the ground that equity acts in

personnem and insists that it is unconsonable for a fiduciary to obtain and

retain a benefit in breach of duty. A fiduciary who received the bribe in

breach of duty must pay an account for the bribe to the person to whom

that duty was owed. The aforesaid judgment in the case of Attorney

General for Hong Kong V. Reid and others was rightly relied upon by

Mr. Amanullah, learned counsel for the State appearing in one of the

cases in support of the contention that confiscation of property procured
                                      29




by means of the offence by a public servant cannot amount to any legal

loss to the accused and hence confiscation under the provisions of the Act

does not amount to any penalty or punishment. In that view of the matter

the impugned provision in Section-6(2) of the Act is found to be not in

violation of Article 20(1) of the Constitution of India. It is well

established in law that a competent Legislature has the power to make

laws with retrospective effect also unless such Act violates constitutional

mandate and takes away vested right contrary to law or requirements of

fairness. In that view of the matter challenge to constitutionality of

Section-6(2) of the Act must fail.

      30.   So far as constitutional validity of Section-13 and other

provisions relating to confiscation in Chapter-III of the Act are

concerned, a major part of the grievances and submissions advances on

behalf of the petitioners have already been noted in context of challenge

to Section-6 (2) of the Act. In that context, it has been found that

confiscation under the Act of property procured by means of the offence

cannot be treated as penalty or punishment because even if such property

is in the name of accused or some other person, on account of equitable

principles recognized by the Courts, over such property the State would

have lawful claim. Specific grounds for challenging the vires of Sections-

13 to 19 in Chapter-III of the Act are on the ground of alleged violation

of Article-14 of the Constitution. On behalf of the petitioners it has been
                                    30




submitted that procedure prescribed for adjudicating the issues relating to

confiscation of property suffers from clear arbitrariness because--(1) The

confiscation, including taking over of possession of confiscated property

can precede even investigation as well as determination of guilt in the

trial; (2) Authorized Officer for adjudicating confiscation proceeding is

often the same Sessions Judge/Additional Sessions Judge who preside

over the Special Court for conducting the trial and in such eventuality

there is every likelihood of prejudice and bias being created for the trial

on account of prior knowledge and adjudication in respect of defence of

the accused which has to be disclosed for contesting State‟s claim for

confiscation; (3) Even if the High Court finds good case and grants stay

of order for confiscation in the appeal provided under Section-17 of the

Act, such stay will cease to be in force if the hearing of the appeal is not

concluded within the time period fixed by Section-17(3) of the Act and

the person aggrieved by order of the Authorized Officer will have to

suffer evil consequences for no fault of his; (4) The provision for refund

of confiscated money or property is unreasonable and harsh because State

Government in spite of losing in the confiscation matter on account of

appellate order or acquittal by the Special Court, may not return the

property of the aggrieved person and the interest @ 5% per annum on the

value of the property cannot be a sufficient compensation for the wrong

caused to the aggrieved persons specially if he with his family are
                                   31




inflicted with humiliation and suffering on account of being thrown out

of a dwelling house in which they ordinarily reside. This would also

violate right to life befitting a human person guaranteed by Article-21 of

the Constitution; (5) The requirement and compulsion of disclosing

defense by the accused for contesting the confiscation proceeding is

violative of guarantee against self incrimination flowing out from

Article-20 (3) which prohibits compelling an accused to be a witness

against himself.

      31. On behalf of the petitioners it was shown that Section-13

empowers the public prosecutor to make application to the Authorized

Officer for confiscation even if the Special Court has not taken

cognizance of the offence and the matter may still be at the stage of

investigation. On behalf of the State it was submitted that taking of

cognizance or investigation of the offence may remain pending on

account of various peculiar reasons of a case but the State Government

which is a responsible and high authority can resort to confiscation

proceeding only on the basis of prima facie evidence when such evidence

furnishes reasons to believe that the public servant or holder of a public

office has committed the offence. It has been further highlighted that

application for confiscation is required to be accompanied by one or

more affidavits disclosing the grounds for belief that the concerned

person has committed the offence as well as the amount of money and
                                    32




estimated value of other property believed to have been procured by

means of the offence. The location of the money and other property

procured by means of the offence as well as necessary particulars also

have to be furnished through the application. According to learned

Advocate General, these provisions contain sufficient safeguards against

initiation of a baseless and vexatious confiscation proceeding, arbitrarily

without any material. He has further submitted that the grievance of the

petitioners that confiscation proceeding should be after the conclusion of

trial is based upon a misconception that confiscation proceeding and trial

have to be part of the same proceeding. He again emphasized that the

property sought to be confiscated through the process prescribed in

Chapter-III of the Act is property believed to have been procured by

means of the offence and hence property lawfully belonging to the State.

Hence, in this context, the ordinary principles of criminal jurisprudence

shall have no application because in ordinary proceedings confiscation is

generally of property belonging to the accused or an abettor which is

taken over by the State by way of punishment.

      32. In the light of the nature of property sought to be confiscated

under the Act, the submissions advanced on behalf of the State are found

to have merit. The provision in Section-13 of the Act and related

provisions in Chaprter-III cannot be faulted on account of ordinary

principles of criminal jurisprudence that penalty or punishment must
                                    33




follow determination of guilt of the accused. The Act guarantees fairness

to the accused by making order of confiscation subject to appeal to be

determined by the High Court as well as subject to the final

determination of guilt of the accused in trial. Hence, the general criticism

that the procedure for confiscation should be struck down as patently

arbitrary and violative of Article-14 of the Constitution is not found

acceptable. As noticed earlier there is provision for notice for

confiscation and the proceeding for confiscation is to be adjudicated by

the Authorized Officer who has to be a Sessions Judge or Additional

Sessions Judge. There is fair opportunity provided for considering the

case of the delinquent before passing an order of confiscation.

      33.   So far as likelihood of bias is concerned, it is true that

generally a trained judicial mind of a person holding post of Sessions

Judge/Additional Sessions Judge is not expected to suffer from prejudice

on account of hearing of confiscation matter as well as conducting the

trial of an accused under the Act. But requirement of fairness which

flows from Article-14 of the Constitution has clearly guided the

Legislature in entrusting the confiscation proceeding to an Authorized

Officer whereas the trial has been entrusted to the Special Court. Both the

terms i.e., "Authorized Officer" and "Special Court" have been

separately defined and this appears to have a distinct purpose to ensure

that confiscation proceeding is not entrusted to the Special Court which is
                                    34




only to conduct the trial. Hence, the State Government and the High

Court are expected to keep this distinction in mind and make sure that

confiscation proceeding and criminal trial against accused of an offence

are not conducted by the same judicial officer. This alone can take care of

likelihood of bias in the mind of the Special Court. Otherwise, a

presiding Judge who has already formed an opinion on the merits of the

allegations regarding disproportionate assets in course of a confiscation

proceeding may not remain unbiased against the same delinquent in

course of criminal trial.

      34.   So far as evil and arbitrary consequences flowing out of

provision in Section-17(3) are concerned, the apprehension on face of it,

appears to be justified. Prima facie, it appears that the life of the stay

order granted by the High Court is confined to only six months. If that

would have been the meaning of the relevant provision, it would have

been open to challenge because even if the appeal has merits and is not

disposed of by the High Court within six months for no fault of the

appellant, he would suffer serious evil consequences for no fault of his.

However, on a careful reading of Sub-Section-(3) it becomes clear that

the Legislature has not given a definite and fixed period of six months as

the time for disposal of appeal. The actual words are as such-- "An

appeal preferred under Sub-Section-(1) shall be disposed of preferably

within a period of six months from the date it is preferred, and stay order,
                                     35




if any, passed in an appeal shall not remain in force beyond the

prescribed period of disposal of appeal". The use of the word

"preferably" is a definite pointer that the Legislature has only indicated

its preference that the appeal should be disposed of within a period of six

months but it also permits disposal of the appeal beyond the period of six

months. Therefore, it will not be proper to construe that the prescribed

period of disposal of appeal is only six months. Hence, in our considered

view six months is not the prescribed period of disposal of appeal. It is

only desirable and preferable that the appeal should be disposed of within

six months. No doubt, stay order is not to remain in force beyond the

prescribed period of disposal of appeal but in view of the aforesaid

discussion and the conclusion that there is no prescribed period of

disposal of appeal, the stay order passed by the High Court will not lose

its force automatically on expiry of any particular period. This

interpretation is to be preferred in order to save the provision from the

vice of unreasonableness by causing undue hardship upon the appellant

for no fault of his. In appropriate case where the accused-appellant delays

hearing of the appeal, High Court may be moved for vacating the order of

stay.

        35. So far as attack on reasonableness and validity of Section-19 is

concerned, there appears some merit in the contention advanced on

behalf of the petitioners that non return of property for any reason and
                                      36




compensation @ 5% interest per annum may not be reasonable at least in

cases where there are no good reasons for not returning the property even

after it has been found that the property lawfully belongs to the

delinquent/accused. In such an eventuality the compensation by way of

interest @ 5% per annum will also not be adequate because with such

rate of interest, it is not possible at a later date to buy similar property in

ordinary circumstances. There can be no justification to cause any

hardship or loss to the delinquent or the accused once the confiscation

proceeding fails. The requirement of Article-14 varies in different

situations and it is the constitutional obligation upon the State that it shall

not be unreasonable and harsh to anyone for no good reasons. Therefore,

Section-19 requires clarification by way of interpretation that ordinarily,

when the confiscation is modified or annulled by the High Court in

appeal or where the person affected is acquitted by the Special Court, the

money or property or both shall be returned to the person affected. For

not returning the property the State shall have to seek permission of the

High Court or the Special Court as the case may be to return only the

price of the property and such permission shall be granted only when the

State is able to show good reasons as to why it is not possible to return

the property. So far as the rate of interest of 5% per annum is concerned,

it is clearly insufficient and amounts to punishing an innocent person for

no good reasons. Hence, in case the confiscated property is not returned
                                    37




by showing good reasons that it is not possible to do so, the interest

payable must be at the usual bank rate prevailing during the relevant

period for a loan to purchase or acquire similar property. This direction is

necessary in order to save the vires of Section-19 of the Act. Otherwise,

the relevant provisions would fall foul of Article-14 of the Constitution

of India.

      36. As indicated earlier the petitioners have raised a grievance

against forceful eviction from dwelling house ordinarily occupied by the

delinquent/accused prior to final determination of guilt in course of trial

for the offence. As noticed, Section-18 of the Act authorizes taking

forceful possession of the property if the delinquent refuses or fails to

comply with the order for handing over possession of the confiscated

property. This provision makes no distinction between properties found

fit for confiscation. All the properties subjected to confiscation

proceeding whether they are dwelling house or other kinds of property

have been treated alike. According to the petitioners an exception should

have been made in respect of a dwelling house or unit where the

delinquent/accused ordinarily resides himself with or without his family

because confiscation has been made subject to final determination of

innocence or guilt of the accused in trial. Such a differential treatment to

a dwelling house or unit has been claimed on the ground that dwelling

house meets one of the basic needs of humans and it would be arbitrary
                                     38




to deprive a delinquent of such basic requirement when the trial is still

pending.

       37. On the other hand, on behalf of the State it was submitted that

entire confiscated property has to be treated similar and not making of an

exception for a dwelling house or unit from the provisions of Section-18

does not violate any constitutional provision.

      38. The argument, advanced on behalf of the petitioners, prima

facie, appears attractive because it cannot be denied that housing is a

basic need of human beings. Unjustified deprivation of a dwelling

house/unit can have serious ill effects. However, this argument suffers

from a fallacy. A classification between different properties ultimately

found fit for confiscation in a confiscation proceeding under the Act will

be a constitutional requirement only if the classification is essential

otherwise two dis-similar classes would be treated as similar. The

classification will not be justified or permissible even if it meets the first

requirement indicated above, unless it can be held that the classification

has reasonable nexus with the object sought to be achieved by the Act.

The object of the Act has already been noticed earlier. One of the

relevant purposes is to confiscate all the ill gotten money or property. If

such property includes a dwelling house or unit also, can there be any

requirement of classification so as to exclude the house property only on

the ground of hardship. In our considered view, under the scheme of the
                                    39




Act, such exclusion bears no reasonable nexus with the object of the Act,

rather it would, to a large extent, frustrate the object of the Act. We have

already considered in detail the provisions relating to confiscation

including provision for appeal and stay and have held those provisions to

be reasonable and valid. If after undergoing the reasonable procedure of

confiscation proceeding, including appeal, a dwelling house or unit of the

delinquent is found to be ill-gotten property which cannot be accounted

on the basis of lawful income of the delinquent, there can be hardly any

justification to allow the delinquent to continue in enjoyment of such ill-

gotten property only because the trial is still pending. The Legislature has

taken precautions to expedite the trial and if it is made to linger in spite

of such provisions, the accused would always be at liberty to take

remedial action and get the trial expedited. If the grievance raised on

behalf of the petitioners is accepted as genuine and an exception is made

in respect of a dwelling house, it is likely to have a delaying effect upon

the trial and may also lead to unnecessary complicated issues as to how

many houses can be said to be occupied by the accused himself so as to

be exempted on the plea that he ordinarily resides there himself with or

without his family. In our considered view, the plea raised on behalf of

the petitioners as noted above, under the scheme of the Act does not have

any merit and it is not possible to hold that non exclusion of residential

house property from the purview of provisions for taking forceful
                                    40




possession of confiscated property would violate Articles 14 and 21 of

the Constitution of India.

      39. The last and the only important contention which remains to

be considered is that the confiscation proceeding as provided under the

Act should not be permitted because it will leave no option to the

affected person but to disclose his defence prior to holding of the trial

and such compulsion upon him to disclose true state of affairs in the

confiscation proceeding will violate the right guaranteed by the Article-

20(3) of the Constitution.

      40. Prima facie, the aforesaid submission appears to be attractive

but it has no substance. Article-20 is in respect of trial and punishment

for offences. Clause (3) of the Article-20 protects the accused in course

of trial for an offence wherein he cannot be compelled to be a witness

against himself. So far as the confiscation proceeding under Chapter-III

of the Act is concerned, as discussed earlier it is a separate proceeding by

an Authorized Officer and not by the Special Court dealing with the trial.

In confiscation proceeding, giving an opportunity of defence to the

delinquent cannot be construed as compelling him to be a witness against

himself. Considering the nature of the two proceedings, both can be

maintained together or one after another and no provision in the Act

compels the accused to be a witness against himself so far as offences are

concerned. Learned counsel for the State has rightly placed reliance upon
                                     41




the judgment of the Supreme Court in the case of State of Bombay v.

Kathi Kalu, AIR 1961 SC 1801 wherein a constitution Bench held that

Section-27 of the Evidence Act was valid because self incriminatory

statement given by accused is without compulsion. In any event, the

order of confiscation has been made subject to a final judgment in the

trial by the Special Court and therefore if in a peculiar case the accused is

advised, in his interest, not to disclose the true state of affairs in the

confiscation proceeding but to reserve it only for the criminal trial, he

would ultimately suffer no loss. He is not compelled but only given an

opportunity to take a defence to overcome an order of confiscation.

Further, if the accused has sufficient interest to expedite the criminal

trial, there is no presumption that in all cases confiscation proceeding will

be held and concluded prior to the taking of defence in the criminal cases.

Even if the aforesaid considerations are brushed aside, as indicated earlier

the right guaranteed by Clause-(3) of Article-20 of the Constitution is

only in respect of trial of an offence and not for civil or other proceeding

such as a proceeding for confiscation under the Act.

      41. No other issue relating to vires or constitutionality of the Act

remains to be decided. In order to be fair to the counsels for the

petitioners and the State it is indicated that some other judgments which

follow the judgments noticed earlier were also cited but they have not
                                    42




been considered separately because the proposition of law was found to

be well established or covered by the judgments already noticed.

      42.    In CWJC No. 10735/2010 an Interlocutory Application

bearing no. 10468/2010 was filed on 15th December 2010 after the

hearing on the vires of the Act had already commenced on 9th December

2010. The Court indicated its displeasure and unwillingness to decide the

vires of the Bihar Special Court‟s Rules 2010 which was sought to be

challenged through the said I.A. No. 10468/2010. Hence that I.A. was not

pressed in view of our observation that we shall grant liberty to the

petitioners that if the need arises they may challenge the legality of the

Rules at a later stage. We, accordingly, grant such liberty to the

petitioners. It may be recorded here that in CWJC No.11540 of 2010 the

petitioner Narayan Mishra has challenged the Rules also on the same

grounds on which the Act has been challenged but as indicated above we

have not gone into the vires or legality of the Rules and hence the liberty

granted above will also be available to the aforesaid petitioner, Narayan

Mishra. Although we have given the liberty aforesaid but sometimes it is

useful to observe certain facts in order to avoid unnecessary litigation. In

respect of Bihar Special Court‟s Rules 2010 a grievance was raised that

Rule 12(f) envisages a procedure which is contrary to procedure

prescribed for trial of warrant cases before a Magistrate which has been

prescribed by Section-18(1) of the Act. It goes without saying that in case
                                             43




      of conflict between Act of Legislature and Rules framed under the Act,

      the provisions of the Act will prevail. The State of Bihar is expected to

      take note of the aforesaid submissions in its own interest and amend the

      relevant Rule if there is any need felt for the same.

               43. In the final result, we uphold the validity of the Bihar Special

      Court‟s Act, 2009 and on that account all the writ petitions are dismissed.

      However, while repelling the challenge to the vires of the Act, we have

      clarified or interpreted the relevant provisions of the Act including

      Section-17 and 19 which shall be binding on the State in order to protect

      the constitutional validity of the concerned provisions and the Act.

               44. There shall be no order as to costs.



     I agree                                       (Shiva Kirti Singh, J.)

Dr. Ravi Ranjan, J.

(Dr. Ravi Ranjan, J.) Patna High Court The 23rd of February 2011 Md. Perwez Alam/AFR