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 16, Cited by 482]

Supreme Court of India

Niranjan Singh & Anr vs Prabhakar Rajaram Kharote & Ors on 10 March, 1980

Equivalent citations: 1980 AIR 785, 1980 SCR (3) 15, AIR 1980 SUPREME COURT 785, ILR (1980) HIM PRA 51 (SC), 1980 CRI APP R (SC) 140, 1980 MADLJ(CRI) 573, (1980) 2 SCJ 133, (1980) 3 SCR 15, 1980 SCC(CRI) 508, 1980 UJ (SC) 428, 82 PUN LR 724, (1980) SC CR R 384, (1980) ILR SC 51, (1980) MADLW(CRI) 116, 1980 (2) SCC 559

Author: V.R. Krishnaiyer

Bench: V.R. Krishnaiyer, A.P. Sen

           PETITIONER:
NIRANJAN SINGH & ANR.

	Vs.

RESPONDENT:
PRABHAKAR RAJARAM KHAROTE & ORS.

DATE OF JUDGMENT10/03/1980

BENCH:
KRISHNAIYER, V.R.
BENCH:
KRISHNAIYER, V.R.
SEN, A.P. (J)

CITATION:
 1980 AIR  785		  1980 SCR  (3)	 15
 1980 SCC  (2) 559


ACT:
     Criminal  Procedure  Code	1973,  Section	439(1)	(a)-
Enlargement on	bail-Person to	be accused of an offence and
in custody-When is a person in custody.
     Bail-Orders on bail application-Detailed examination of
evidence, elaborate documentation to be avoided.
     Suspension-Police Officers-Serious	 charges framed by a
criminal  court-Placing	  such	officers  under	 suspension-
Necessity of.



HEADNOTE:
     The petitioner  was the  complainant in a criminal case
where the  accused were	 two sub-inspectors and eight police
constables  (respondents   1  to   10).	 The   case  of	 the
complainant was	 that  in  pursuance  to  a  conspiracy	 his
brother was  way laid  by a police party consisting of these
respondents. It	 was alleged  that he was caught and removed
from the  truck in which he was travelling, tied with a rope
to a tree and one of the sub-inspectors fired two shots from
his revolver  on the  chest of	the deceased  at close range
which killed  him instantaneously.  Having perpetrated	this
villainy  the	policemen  vanished   from  the	 scene.	 The
respondents' version  was that	the  victim  was  himself  a
criminal and was sought to be arrested. An encounter ensued,
both sides  sustained injuries and the deceased succumbed to
a firearm shot.
     The State	not having  taken any action, the petitioner
was  constrained   to  file   the  private   complaint.	 The
Magistrate who	ordered an inquiry under section 202 Cr.P.C.
took oral evidence of the witnesses and found that there was
sufficient ground  to proceed  against all  the	 respondents
under sections	302, 341,  395 and  404 read with section 34
IPC. Non-bailable warrants were issued for production of the
accused and  the Magistrate  who refused the bail stayed the
issuance of the warrants. The respondents moved the Sessions
Court  for  bail  which	 granted  bail	subject	 to  certain
directions and conditions. Feeling aggrieved, the petitioner
moved the  High	 Court	but  it	 declined  to  interfere  in
revision but  imposed additional  conditions to	 ensure that
the bail  was not  abused and  the course of justice was not
thwarted.
     In the special leave petition, the petitioner contended
that the  respondents could  not be released on bail as they
were not  in custody  and being	 on bail  they were  abusing
their freedom by threatening the petitioner.
^
     HELD: 1. Custody, in the context of section 439 Cr.P.C.
is physical  control or	 at least  physical presence  of the
accused in court coupled with submission to the jurisdiction
and orders  of the  court. He  can be  in custody not merely
when  the   police  arrests   him,  produces  him  before  a
Magistrate and	gets a	remand to judicial or other custody.
He  can	 be  stated  to	 be  in	 judicial  custody  when  he
surrenders before  the court  and submits to its directions.
[19 F-G]
16
     2. A  responsible Government, responsive to appearances
of justice,  would have	 placed police officers against whom
serious charges	 had been  framed by a criminal court, under
suspension unless  exceptional	circumstances  suggesting  a
contrary course	 exist. A  gesture of  justice to  courts of
justice is the least that a government owes to the governed.
[20 H-21 A]
     3. Detailed  examination of  the evidence and elaborate
documentation of  the merits should be avoided while passing
orders on  bail	 applications.	No  party  should  have	 the
impression  that   his	case  has  been	 prejudiced.  To  be
satisfied about	 a prima  facie case is needed but it is not
the same  as an	 exhaustive exploration of the merits in the
order itself. [18 C]
     4. Grant  of bail	is within  the jurisdiction  of	 the
Sessions Judge	but the	  court	 must not,  in grave  cases,
gullibly   dismiss   the   possibility	 of   police-accused
intimidating the  witnesses with cavalier ease. Intimidation
by policemen,  when they are themselves accused of offences,
is not an unknown phenomenon. [18 D-E]



JUDGMENT:

CRIMINAL APPELLATE JURISDICTION : Special Leave Petition (Criminal) No. 393 of 1980.

From the Judgment and Order dated 25-9-1979 of the Bombay High Court in Crl. Appln. No. 607 of 1979.

Petitioner No. 1 in person.

P. R. Mridul, S. V. Deshpande and N. M. Ghatate for Respondents 1 to 11.

O. P. Rana and M. N. Shroff for Respondent No. 13. The Order of the Court was delivered by KRISHNA IYER, J. "No one shall be subjected to torture or to cruel, inhuman or degrading treatment or punishment"

is a part of the Universal Declaration of Human Rights. The content of Art. 21 of our Constitution, read in the light of Art. 19, is similarly elevating. But romance about human rights and rhetoric about constitutional mandates lose credibility if, in practice, the protectors of law and minions of the State become engines of terror and panic people into fear. We are constrained to make these observations as our conscience is in consternation when we read the facts of the case which have given rise to the order challenged before us in this petition for special leave.
The petitioner, who has appeared in person is the complainant in a criminal case where the accused are 2 Sub- Inspectors and 8 Constables attached to the City Police Station, Ahmednagar. The charges against them, as disclosed in the private complaint, are of murder and allied offences under ss. 302, 341, 395, 404 read with ss. 34 and 120B of the Penal Code. The blood-curdling plot disclosed in the complaint is 17 that pursuant to a conspiracy the brother of the complainant was way laid by the police party on August 27, 1978 as he was proceeding to Shirdi. He had with him some gold ornaments and cash. He was caught and removed from the truck in which he was travelling, tied with a rope to a neem tree nearby, thus rendering him a motionless target to a macabre shooting. One of the Sub-Inspectors fired two shots from his revolver on the chest of the deceased at close range and killed him instantaneously. The policemen, having perpetrated this villainy, vanished from the scene. No action was taken by the State against the criminals. How could they, when the preservers of the peace and investigators of crime themselves become planned executors of murders? The victim's brother was an advocate and he filed a private complaint. The learned magistrate ordered an inquiry under s. 202 Cr. P.C., took oral evidence of witnesses at some length and held: "Thus taking an overall survey of evidence produced before me, I am of the opinion that there are sufficient grounds to proceed against all the accused for the offences under ss. 302, 323, 342 read with s. 34 I.P.C." Non-bailable warrants were issued for production of the accused and the magistrate who refused bail, stayed the issuance of the warrants although we are unable to find any provision to enable him to do so. The police-accused moved the sessions court for bail and, in an elaborate order the sessions court granted bail subject to certain directions and conditions. The High Court, which was moved by the complainant for reversal of the order enlarging the accused on bail, declined to interfere in revision but added additional conditions to ensure that the bail was not abused and the course of justice was not thwarted.
It is fair to state that the case in the complaint, verified under s. 202 Cr. P.C. to have some veracity, does not make us leap to a conclusion of guilt or refusal of bail. On the contrary, the accused policemen have a version that the victim was himself a criminal and was sought to be arrested. An encounter ensued, both sides sustained injuries and the deceased succumbed to a firearm shot even as some of the police party sustained revolver wounds but survived. Maybe, the defence case, if reasonably true, may absolve them of the crime, although the story of encounters during arrest and unwitting injuries resulting in casualties, sometimes become a mask to hide easy liquidation of human life by heartless policemen when some one allergic to Authority resists their vices. The police have the advantage that they prepared the preliminary record which may 'kill' the case against them. This disquieting syndrome of policemen committing crimes of killing and making up perfect paperwork cases of innocent discharge of duty 18 should not be ruled out when courts examine rival versions. Indeed, we must emphasise that the trial judge shall not be influenced by what we have said and shall confine himself to the evidence in the case when adjudging the guilt of the accused. We were constrained to make the observations above because the Sessions Judge, quite unwarrantedly, discussed at prolix length the probabilities of police party's exculpatory case and held:
"So it is reasonable to hold that there was a scuffle and resistance offered by the victim Amarjeet Singh before shots were fired at his person by the accused No. 1."

Detailed examination of the evidence and elaborate documentation of the merits should be avoided while passing orders on bail applications. No party should have the impression that his case has been prejudiced. To be satisfied about a prima facie case is needed but it is not the same as an exhaustive exploration of the merits in the order itself.

Grant of bail is within the jurisdiction of the Sessions Judge but the court must not, in grave cases, gullibly dismiss the possibility of police-accused intimidating the witnesses with cavalier ease. In our country, intimidation by policemen, when they are themselves accused of offences, is not an unknown phenomenon and the judicial process will carry credibility with the community only if it views impartially and with commonsense the pros and cons, undeterred by the psychic pressure of police presence as indicates.

Let us now get to grips with the two legal submissions made by the petitioner. The first jurisdictional hurdle in the grant of bail argues the petitioner is that the accused must fulfil the two conditions specified in s. 439 Cr. P.C. before they can seek bail justice. That provision reads:

439. (1) A High Court or Court of Session may direct-

(a) that any person accused of an offence, and in custody be released on bail, and if the offence is of the nature specified in sub-section (3) of section 437, may impose any condition which it considers necessary for the purposes mentioned in that sub-section,

(b) that any condition imposed by a Magistrate when releasing any person on bail be set aside or modified.

Here the respondents were accused of offences but were not in custody, argues the petitioner. So no bail, since this basic condition 19 of being in jail is not fulfilled. This submission has been rightly rejected by the courts below. We agree that, in our view, an outlaw cannot ask for the benefit of law and he who flees justice cannot claim justice. But here the position is different. The accused were not absconding but had appeared and surrendered before the Sessions Judge. Judicial jurisdiction arises only when persons are already in custody and seek the process of the court to be enlarged. We agree that no person accused of an offence can move the court for bail under s. 439 Cr. P.C. unless he is in custody.

When is a person in custody, within the meaning of s.439 Cr. P.C. ? When he is in duress either because he is held by the investigating agency or other police or allied authority or is under the control of the court having been remanded by judicial order, or having offered himself to the court's jurisdiction and submitted to its orders by physical presence. No lexical dexterity nor precedential profusion is needed to come to the realistic conclusion that he who is under the control of the court or is in the physical hold of an officer with coercive power is in custody for the purpose of s. 439. This word is of elastic semantics but its core meaning is that the law has taken control of the person. The equivocatory quibblings and hide-and-seek niceties sometimes heard in court that the police have taken a man into informal custody but not arrested him, have detained him for interrogation but not taken him into formal custody and other like terminological dubieties are unfair evasions of the straightforwardness of the law. We need not dilate on this shady facet here because we are satisfied that the accused did physically submit before the Sessions Judge and the jurisdiction to grant bail thus arose.

Custody, in the context of s. 439, (we are not, be it noted, dealing with anticipatory bail under s.438) is physical control or an least physical presence of the accused in court coupled with submission to the jurisdiction and orders of the court.

He can be in custody not merely when the police arrests him, produces him before a Magistrate and gets a remand to judicial or other custody. He can, be stated to be in judicial custody when he surrenders before the court and submits to its directions. In the present case, the police officers applied for bail before a Magistrate who refused bail and still the accused, without surrendering before the Magistrate, obtained an order for stay to move the Sessions Court. This direction of the Magistrate was wholly irregular and maybe, enabled the accused persons to circumvent the principle of s. 439 Cr.P.C. We might have taken a serious view of such a course, indifferent to 20 mandatory provisions by the subordinate magistracy but for the fact that in the present case the accused made up for it by surrender before the Sessions Court. Thus, the Sessions Court acquired jurisdiction to consider the bail application. It could have refused bail and remanded the accused to custody, but, in the circumstances and for the reasons mentioned by it, exercised its jurisdiction in favour of grant of bail. The High Court added to the conditions subject to which bail was to be granted and mentioned that the accused had submitted to the custody of the court. We therefore, do not proceed to upset the order on this ground. Had the circumstances been different we would have demolished the order for bail. We may frankly state that had we been left to ourselves we might not have granted bail but sitting under Art. 136 do not feel that we should interfere with a discretion exercised by the two courts below.

We are apprehensive that the accused being police officers should not abuse their freedom and emphasise that the Inspector General of Police of the State of Maharashtra will take particular care to take two steps. He should have a close watch on the functioning of the concerned police officers lest the rule of law be brought into discredit by officers of the law being allowed a larger liberty than other people especially because the allegations in the present case are grave and even if a fragment of it be true, does little credit to the police force. It must be remembered that the allegations are that the deceased was dragged out of a truck to a secluded place later tied to a tree and shot and killed by the police officers concerned.

We hasten to make it clear that these are one-sided allegations and the accused have a counter-version of their own and we do not wish to make any implications for or against either version. The accused policemen are entitled to an unprejudiced trial without any bias against the 'uniformed' force which has difficult tasks to perform.

We conclude this order on a note of anguish. The complainant has been protesting against the State's bias and police threats. We must remember that a democratic state is the custodian of people's interests and not only police interests. Then how come this that the team of ten policemen against whom a magistrate after due enquiry found a case to be proceeded with and grave charges including for murder were framed continue on duty without so much as being suspended from service until disposal of the pending sessions trial? On whose side is the State? The rule of law is not a one-way traffic and the authority of the State is not for the police and against the people. A responsible Government responsive to appearances of justice, would 21 have placed police officers against whom serious charges had been framed by a criminal court under suspension unless exceptional circumstances suggesting a contrary course exist. After all a gesture of justice to courts of justice is the least that a government owes to the governed. We are confident that this inadvertence will be made good and the State of Maharashtra will disprove by deeds Henry Clay's famous censure :

"The arts of power and its minions are the same in all countries and in all ages. It marks its victim denounces it; and excites the public odium and the public hatred to conceal its own abuses and encroachments."

The observations that we have made in the concluding portion of the order are of such moment, not merely to the State of Maharashtra but also to the other States in the country and to the Union of India, that we deem it necessary to direct that a copy of this judgment be sent to the Home Ministry in the Government of India for suitable sensitized measures to pre-empt recurrence of the error we have highlighted.

N.V.K. 22