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 7, Cited by 0]

Allahabad High Court

State Through Smt. Malti Gaur Connected ... vs State Of U.P. on 25 January, 1990

Equivalent citations: 1990CRILJ1894

ORDER
 

D.K. Trivedi, J.
 

1. The present case was registered on the basis of suo motu notice issued by this Court for cancellation of bail against Vijai Deep Singh on 21-9-1989. On the next day i.e. 22-9-89 an application was moved by Smt. Malti Devi complainant of this case for cancellation of bail. It is not disputed that the bail application of Vijai Deep Singh has been rejected on merits by Sri K. S. Srivastava, Ist Additional Sessions Judge, Lucknow, twice and therefore, Vijai Deep Singh moved an application for bail before this Court which was heard at great length by Hon'ble S. H. A. Raza, J. In the meantime before an order could be passed by this Court, a third bail application was moved before the court below which was heard and allowed by Sri R. N. Singh, Ist Addl. Sessions Judge, Lucknow.

2. The brief facts of the case are as follows. Vijai Deep Singh was challened in a case under Section 302, IPC by the police of P. S. Husainganj, Lucknow. He moved an application for bail before the Sessions Judge, Lucknow (Criminal Misc Case No. 363 of 1989) which was heard and rejected on merits by Sri K. S. Srivastava, Ist Additional Sessions Judge, Lucknow, on 28-4-1989. Thereafter a second bail application (Criminal Misc. Case No. 709 of 1989) was moved which was also rejected on merits by Sri K. S. Srivastava, Ist Additional Sessions Judge, Lucknow, on 22-5-1989. Thereafter another application was moved for short term bail (Criminal Misc Case No. 795 of 1989) but the same was also rejected by Sri K. S. Srivastava, Ist Addl. Sessions Judge on 30-5-1989. Again, another application was moved for short term bail (Criminal Misc Case No. 988 of 1989) which was also rejected by Sri K. S. Srivastava, Ist Addl. Sessions Judge, Lucknow, on 17-6-1989. After some time a third application for short term bail (Criminal Misc. Case No. 1488 of 1989) was moved but the same was also rejected by the same Judge. In the meantime and after rejection of the second application for bail on merits an application for bail was moved before this Court on 26-6-1989 (Criminal Misc Case No. 1686(B) of 1989) after serving a copy on the Government Advocate. The said application was put up before Hon'ble S. H. A. Raza, J. who after hearing the bail application directed the Government Advocate to summon the case diary. Thereafter the bail application was again heard by Hon'ble S. H. A. Raza, J. on 30-6-1989 at great length but as the case diary was not available, therefore, the case was adjourned with a direction to the Chief Judicial Magistrate to send the case diary. From the perusal of the order sheet it appears that the complainant's counsel also appeared and counter and rejoinder affidavits were also exchanged. On 5-9-1989 Hon'ble S. H. A. Raza, J. passed an order directing the office to list this bail application before another Judge and, therefore, the case was listed in the cause list before me on 14-9-1989.. On the said date the case was adjourned on the request of counsel for Vijai Deep Singh. However, an application dated 11-9-1989 was moved by the accused supported by an affidavit on 15-9-1989 stating that the arguments on behalf of the parties have already been concluded before Hon'ble S. H. A. Raza, J. and, therefore, the case be put up before him. This shows that admittedly the arguments were heard on the bail application of accused Vijai Deep Singh before this Court. In the meantime, a third bail apptication was moved by Vijai Deep Singh before the Sessions Judge and on the basis of some orders of the District Judge on the application of Vijai Deep Singh in Criminal Misc Case No. 52 of 1989 the same was transferred to the court of Sri R. N. Singh, Ist Addl. Sessions Judge on 13-9-1989. It may be mentioned here that Sri K. S. Srivastava, who had disposed of the previous applications, was available as Special / Additional Sessions Judge, Lucknow. On the same day i.e. 13-9-1989 as well as on 14-9-1989 and 16-9-1989 the bail application was heard by the said Additional Sessions Judge, Lucknow, and thereafter 19-9-1989 was fixed with a direction to the Investigating Officer to be present in court with the case diary. On 19-9-1989 it appears that the Addl. Judge was informed that the case diary is in the High Court, therefore, he sent a letter to the Additional Registrar of this Court through the special messenger for sending the case diary. On this letter a report was submitted by the office of the High Court that a bail application is pending, therefore, the case diary cannot be sent. It may be mentioned here that the bail application of Vijai Deep Singh was fixed on 21-9-1989 before this Court. The Addl. Sessions Judge again made a request to the Additional Registrar through his Suit Clerk that the case diary be sent through some official of the High Court and the same will be returned with the same official. The Addl. Registrar sent the case diary to the court of Addl. Sessions Judge through special messenger. The case diary was perused and thereafter returned on the same day i.e. 19-9-1989. Bail was granted to Vijai Deep Singh on 20-9-1989. Learned counsel for the complainant stated in his affidavit that the Judge has taken special interest by sending the Suit Clerk and summoning the case diary on 19-9-1989 as he was fully aware that 21-9-1989 is fixed in the High Court and he further alleged that he passed an order on 20-9-1989 in a hurry because he knew that if the order could not be passed on 20-9-1989 then the orders could not be passed by him on 21-9-1989. The Addl. Sessions Judge after hearing the parties observed that as there is no bar in the Code of Criminal Procedure, therefore, he has right to entertain the third bail application and allow bail even during the pendency of bail application in the High Court.

3. On 21-9-1989 the bail application of the accused was listed before this Court and at about 10.15 A.M. a request was made by the applicant's counsel that the bail application be rejected as not pressed. Before signing of the said order the complainant's counsel informed the court that in spite of the fact that the bail application was pending in this Court and was being heard by one of the Judges the bail application moved on behalf of the accused has already been allowed by the Addl. Sessions Judge, Lucknow, on 20-9-1989. On receipt of this information this Court summoned the file of the lower court and thereafter issued notice on 26-9-1989 to Vijai Deep Singh accused because Sri G. H. Naqvi, Advocate, gave a statement that he has no instructions in this case and the accused has already been released on bail. Notices were also directed to be issued on the application which was moved on 22-9-1989 by Smt. Malti Devi, complainant of this case, for cancellation of bail. After service of notice counter and rejoinder affidavits have been exchanged and finally I heard the learned counsel for the accused as well as counsel for the complainant and the learned Government Advocate at great length. It may be pointed out that it is the practice of the lower court that subsequent bail applications used to be disposed of by the same Judge if available. Sri K. S. Srivastava, who disposed of the earlier bail applications, was available as Special/ Additional Sessions Judge, Lucknow. From the perusal of the order sheet it appears that on the application of Vijai Deep Singh bail application was transferred to the court of Sri R. N. Singh by the Sessions Judge, Lucknow, As the application was transferred by order of the Sessions Judge, therefore, bail cannot be cancelled on this ground. From the perusal of the record it is proved that the earlier bail applications moved by the accused were in detail and the said applications have been disposed of by Sri K. S. Srivastava on merits by passing a detailed order. It is settled law that power to cancel bail has to be exercised by courts very sparingly. The grounds on which bail can be cancelled are enumerated in the Code of Criminal Procedure as well as by this Court and the Hon'ble Supreme Court in several cases but in this case the point involved for cancellation of bail is only whether even in the absence of any specific provisions in the Code of Criminal Procedure subordinate court can entertain a third bail application and grant bail knowing well that after rejection of bail by the Sessions Judge the accused moved an application for bail before the High Court and the said application is pending and is being heard by the High Court. It is also not disputed by the parties that in order to avoid any conflicting decisions the subordinate courts used to obtain endorsement on the bail application moved by the accused that no other bail application is pending in any other court. The applicant also made an endorsement in the earlier bail applications that "no bail application is pending in any other court". In order to maintain judicial decorum and judicial discipline subordinate courts used to obtain this endorsement on the bail applications. The long standing convention as well as judicial discipline also had the effect of law in the absence of any statutory provision. In fact the convention prevents abuse of process of law and creates confidence in the general public. The Hon'ble Supreme Court in the case of Shahzad Hasan Khan v. Ishtiaq Hasan Khan, (1987) 2 SCC 684: (1987 Cri LJ 1872) cancelled the bail of Ishtiaq Hasan Khan granted by this Court relying on the long standing convention and judicial discipline. There is no denial of this judicial convention that in order to maintain judicial discipline and consistency subordinate courts used to obtain endorsement on the bail applications that no other bail application of the accused is pending before any other court. The object of this endosement is that there will be no conflicting orders passed by the subordinate courts and the High Court and this would prevent passing of contrary orders by the subordinate courts to the orders of High Court. In the instant case this question was raised before the Judge concerned who observed that there is no bar in the Code of Criminal Procedure and, therefore, he has a right to pass orders of bail on the third bail application, in spite of the fact that a bail application of the accused is pending and is being heard by the High Court. The Additional Judge did not consider the prevalent practice and the long standing convention on which basis an endorsement was asked for on every bail application that no bail application is pending in any other court. As pointed out above, the long standing convention has also the binding effect in order to maintain judicial discipline and decorum and, therefore, in my opinion these long standing convention and judicial discipline cannot be ignored. The purpose behind this convention is to maintain public faith in judicial system as well as the orders passed by the courts. Whenever there is violation of this convention, litigants in general used to raise their voice and if these conventions will be allowed to be violated then in my opinion it will involve judicial anarchy. If the subordinate courts are permitted to grant bail in cases where bail applications are being heard by this Court and are pending, then conflicting and contrary orders can be passed and it would be very difficult to maintain consistency and in my opinion if there will be inconsistency then it will result in judicial anarchy.

4. The learned counsel for accused Vijai Deep Singh argued that there is no bar in the Code of Criminal Procedure, therefore, the Additional Sessions Judge committed no error in entertaining and allowing the third bail application of the accused. He relied on the case of Mohan Singh v. Union Territory, Chandigarh 1978 Cri LJ 844 : (AIR 1978 SC 1095) in which the Hon'ble Supreme Court observed that bail granted by the subordinate court cannot be cancelled if the accused did not disclose to the Sessions Court that he had moved for bail in the High Court also. In my opinion, the facts of the case of Mohan Singh (supra) are different than the present case. In the case of Mohan Singh it appears that the bail application was moved before the Sessions Judge as well as before the High Court and in the application before the Sessions Court the accused did not disclose that he had moved a bail application in the High Court also. Under Section 437 and under Section 439 Cr. P.C. the High Court as well as the Court of Sessions are authorised to grant bail but the position would be different in the cases where the accused after exhausting the remedy of Sessions Court moved an application for bail before the High Court. In the instant case the accused moved successive bail applications and two of the bail applications had been rejected by the Court of Session on merits and thereafter the accused moved an application before this Court which was heard at great length by one of the Hon'ble Judges of this court. In the latest case of Shahzad Hasan Khan (1987 Cri LJ 1872) (supra) the Hon'ble Supreme Court held that the long standing convention has also a binding effect and the said case was further followed by the Hon'ble Supreme Court in the case of State of Maharashtra v. Buddhikot Subba Rao, 1989 Cri LJ 2317 : (AIR 1989 SC 2292). In this case the Supreme Court also discouraged the practice of moving successive bail applications unless and until some changed circumstances have been pointed out. The Hon'ble Supreme Court set aside the order of bail granted by the High Court in order to save judicial discipline.

5. In view of the above discussion in my opinion the Ist Addl. Sessions Judge committed an error in not considering and giving weight to the long standing convention and practice in entertaining the third bail application of the accused. I, therefore, allow this application (Criminal Misc. Case No. 596 of 1989) and cancel the bail of accused Vijai Deep Singh granted by the Ist Addl. Sessions Judge, Lucknow. The order dated 20-9-1989 is hereby set aside. The accused is directed to surrender forthwith and his surety bonds are cancelled. The Chief Judicial Magistrate, Lucknow, will send compliance report to this Court forthwith. However, it may be made clear that I have neither heard the bail application on merits nor considered the merits and demerits of the case, therefore, it will be open to accused Vijai Deep Singh to move a fresh bail application in this Court which will be considered on merits.

6. Criminal Misc. Case No. 1686 (B) of 1989 is rejected as not pressed.