Delhi High Court
Shyam Manohar Saxena vs Central Bureau Of Investigation & Ors. on 1 July, 2019
Author: Sanjeev Sachdeva
Bench: Sanjeev Sachdeva
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Judgment reserved on: 12th March, 2019
Judgment delivered on: 01st July, 2019
+ CRL.REV.P. 1169/2018
SHYAM MANOHAR SAXENA ..... Petitioner
versus
CENTRAL BUREAU OF INVESTIGATION & ORS...... Respondent
Advocates who appeared in this case:
For the Petitioner : Mr. Siddharth Aggarwal, Mr. Chiraag Khurana and
Ms. Sowjhanya, Advocates.
For the Respondents : Mr. Anupam S. Sharma, Spl.P.P with Mr. Prakash
Airan, Ms. Apoorva Ahuja and Mr. Parikshith
Sharma, Advocates.
CORAM:-
HON'BLE MR JUSTICE SANJEEV SACHDEVA
JUDGEMENT
SANJEEV SACHDEVA, J CRL.REV.P. 1169/2018 & Crl.M.A.50396/2018 (stay)
1. Petitioner impugns order dated 03.12.2018, whereby, the application of the petitioner under Section 91 read with Section 311 Cr.P.C. has been dismissed.
2. Charge sheet was filed against the petitioner under Section 120(B) read with Sections 420/468/471/409 IPC and Section 13(2) read with Section 13(1)(d) of Prevention of Corruption Act alleging CRL. REV. P.1169/2018 Page 1 of 13 misuse of Government grants by office bearers of Bhartiya Aadim Jaati Sewak Sangh (BAJSS), Jhandewalan, New Delhi. On 25.02.2017, charge was framed against the petitioner under the said sections. Thereafter the trial commenced.
3. On 06.10.2017, an application under Section 91 read with Section 311 Cr.P.C. was filed by the petitioner seeking production of certain documents inter alia decisions/resolutions of the Executive Committee of BAJSS. Said application was filed, when prosecution evidence was still being recorded.
4. The application remained pending till 04.07.2018 when, petitioner sought leave to withdraw the application with liberty to summon the relevant documents at the stage of defence evidence. Accordingly, said application was dismissed as withdrawn.
5. After the prosecution evidence concluded, subject application was filed by the petitioner, under Section 91 read with Section 311 Cr.P.C. seeking production of the documents mentioned therein as also for summoning the witnesses to prove the said documents.
6. Subject application had been dismissed by the impugned order dated 03.12.2018. Trial Court in the impugned order has held that specific particulars of the documents sought to be summoned have not been mentioned. There are no dates of meetings given, of which the record is sought.
CRL. REV. P.1169/2018 Page 2 of 137. Further, Trial Court held that the witnesses, i.e., the office bearers of BAJSS had been produced as prosecution witnesses and no cross-examination was conducted of the said witnesses on the said documents and no question was put about the particulars of the documents and as such no effective purpose would be served in allowing the application. Trial Court has further held that allowing of the application would delay the proceedings and the same had been filed at a belated stage.
8. Further, it is held that the name of the persons in whose possession the documents are supposed to be situated has not been mentioned. The Trial Court has further held that the petitioner could have obtained copies of the documents under the Right to Information Act and cross-examined the witnesses at the relevant stage. It is primarily on these grounds that the subject application has been rejected.
9. Section 91 Cr.P.C. reads as under:-
"91. Summons to produce document or other thing.
(1) Whenever any Court or any officer in charge of a police station considers that the production of any document or other thing is necessary or desirable for the purposes of any investigation, inquiry, trial or other proceedings under this Court by or before such Court or officer, such Court may issue a summons, or such officer a written order, to the person in whose possession or power such document or thing is believed to be, CRL. REV. P.1169/2018 Page 3 of 13 requiring him to attend and produce it, or to produce it at the time and place stated in the summons or order. (2) Any person required under this section merely to produce a document or other things shall be deemed to have complied with the requisition if he causes such document or things to be produced instead of attending personally to produce the same.
(3) Nothing in this section shall be deemed
......................"
10. Section 91 Cr.P.C. empowers a Court to direct production of any document necessary or desirable for the purposes of any investigation and inquiry or trial.
11. Section 311 Cr.P.C. reads as under:-
"311. Power to summon material witness, or examine person present.
Any Court may, at any stage of any inquiry, trial or other proceeding under this Court, summon any person as a witness, or examine any person in attendance though not summoned as a witness, or recall and re-examine any person already examined; and the Court shall summon and examine or recall and re-examine any such person if his evidence appears to it to be essential to the just decision of the case."
12. Section 311 Cr.P.C. empowers a Court, at any stage of the trial, to summon any person as a witness or examine any person in attendance though not summoned as a witness or recall or re-examine CRL. REV. P.1169/2018 Page 4 of 13 any person already examined if his evidence appears to be essential to the just decision of the case.
13. Further Section 243 Cr.P.C. reads as under:-
"243. Evidence for defence.
(1) The accused shall then be called upon to enter upon his defence and produced his evidence; and if the accused puts in any written statement, the Magistrate shall file it with the record.
(2) If the accused, after he has entered upon his defence, applies to the Magistrate to issue any process for compelling the attendance of any witness for the purpose of examination or cross-examination, or the production of any document or other thing, the Magistrate shall issue such process unless he considers that such application should be refused on the ground that it is made for the purpose of vexation or delay or for defeating the ends of justice and such ground shall be recorded by him in writing: Provided that, when the accused has crossed-examined or had the opportunity of cross-examining any witness before entering on his defence, the attendance of such witness shall not be compelled under this section, unless the Magistrate is satisfied that it is necessary for the ends of justice.
(3) The Magistrate may, before summoning any witness on an application under sub-section (2), require that the reasonable expenses incurred by the witness in attending for the purposes of the trial be deposited in Court. B- Cases instituted otherwise than on police report."CRL. REV. P.1169/2018 Page 5 of 13
14. Under Section 243 Cr.P.C., after the prosecution evidence is over, the Magistrate is required to call upon the accused to enter his defence or produce his evidence. Under Section 243(2) Cr.P.C. if an accused after entering his defence applies to the Magistrate to issue any process for compelling the attendance of any witness for the purposes of examination or cross-examination or seeks production of any document or other thing, the Magistrate is obliged to issue such process unless he considers that the application has been made for the purpose of vexation or delay or for defeating the ends of justice, in which case, he may refuse such application for the reasons to be recorded.
15. It is further provided that when the accused had the opportunity to cross-examine any witness before entering his defence, attendance of such witness shall not be compelled under said section unless the Magistrate is satisfied that it is necessary for the ends of justice.
16. In the subject case, the Trial Court has rejected the application on the ground that no specific particulars have been mentioned of the documents that are sought to be summoned and further that the witnesses, who were office bearers of BAJSS, have already been cross-examined and no question or particulars with regard to the documents or particulars were put to them. The Trial Court has held that no effective purpose would be served in summoning the said documents and it would delay the proceedings. Further, the reasons given by the Trial Court is that the petitioner could have sought the CRL. REV. P.1169/2018 Page 6 of 13 documents under Right to Information Act and then cross-examined the witnesses on the said documents.
17. Clearly, the impugned order does not hold that the documents, production of which is sought or the witnesses, who are sought to be summoned, are irrelevant or not essential for the just decision of the case.
18. Even before this Court it is not the contention of the respondent CBI that said documents are not relevant or not necessary for the just decision of the case. The admitted position is that the documents are relevant and would have a bearing on the just decision of the case.
19. The allegations against the petitioner, inter alia, are of misuse of Government grant by the office bearers of BAJSS. Petitioner was then the Secretary General of the said association.
20. The petitioner by the subject application has sought production of the following :-
S.No. Particulars of the documents Address of the Witness to to be summoned. bring the relevant documents
1. Certified copy of the Minutes President/General Secretary of the Executive Committee and Secretary General, Meeting and the resolutions Bhartiya Adim Jaati Sewak passed in the meeting held Sangh,Near Jhandewalan during the year 2006- Metro Station, New Delhi-
2007,2007-2008 & 2008-09 to 110055
show that allotment of creches
along with other necessary
CRL. REV. P.1169/2018 Page 7 of 13
proposals was approved by
the executive committee of
BAJSS AS HAS BEEN
DEPOSED BY THE
Prosecution witness namely
B.L.Gaur and the I.O. of the
case Mr. Paramjeet Singh but
the same is not part of the
record by way of relied or
unrelied documents.
2. The Certified Copy of the Bye President/General Secretary
Laws of the Bhartiya Adim and Secretary General,
Jaati Sewak Sangh to prove Bhartiya Adim Jaati Sewak
that there was no bar to allot Sangh,Near Jhandewalan
crehes to the Accused Sanjay Metro Station, New Delhi-
Saxena. 110055
3. The copy of the Rajiv Gandhi President/General Secretary
National Cretch Scheme for and Secretary General,
Children of Working Mothers Bhartiya Adim Jaati Sewak
to prove that there was no bar Sangh, Near Jhandewalan to allot creches to life Metro Station, New Delhi-
members such as Accused 110055
Sanjay Kumar Saxena.
4. The certified copy of the President/General Secretary
Allotment policy approved by and Secretary General,
Bhartiya Adim Jaati Sewak Bhartiya Adim Jaati Sewak
Sangh to allot cretches under Sangh, Near Jhandewalan
Rajiv Gandhi National Cretch Metro Station, New Delhi-
Scheme for Children of 110055
Working Mothers
5. The Annual Report of President/General Secretary
Bhartiya Adim Jaati Sewak and Secretary General,
Sangh for the year 2006-2007 Bhartiya Adim Jaati Sewak
and 2007-2008 and 2008- Sangh, Near Jhandewalan
CRL. REV. P.1169/2018 Page 8 of 13
2009 to prove that there was Metro Station, New Delhi-
no wrong doing in the 110055 functioning and administration of BAJSS.
6. The certified copy of the President/General Secretary Proceeding register of and Secretary General, Bhartiya Adim Jaati Sewak Bhartiya Adim Jaati Sewak Sangh for the year 2006-2007 Sangh, Near Jhandewalan and 2007-2008 and 2008- Metro Station, New Delhi-
2009 to prove the way of 110055
functioning and due process
of ratification of Proposals,
Audits and Day to Day
working of the BAJSS.
21. Petitioner had earlier filed an application under section 91 read with section 311 Cr.P.C., at the time when prosecution evidence was still being led, seeking production of these very documents.
22. Prosecution had produced Sh. Ajay Kumar Choubey as PW-11, who was the then Secretary of BAJSS. In his cross-examination, he has deposed that approval for allotment of creches used to come when the Executive Committee, BAJSS used to meet. Further, prosecution had produced Mr. Virendra Kumar Kushwaha - PW14, who was the Under Secretary in the Ministry of Housing and Urban Affairs and he in his cross-examination has deposed that there were monitoring agencies to monitor the complete functioning or running of crèches and there were 18 monitoring agencies working under the systems and process developed for monitoring in the Rajiv Gandhi Crèche Scheme CRL. REV. P.1169/2018 Page 9 of 13 and the monitoring agencies used to monitor as per the mandate given by the Ministry of Women and Child Development.
23. PW-20 Mr. Banwari Lal Gaur in his evidence has deposed that there was an Executive Committee of not more than 21 members of which at least 7 members belonged to Aadim Jaati. He has further referred to Resolutions of the Committee being required for opening bank accounts and for submitting statutory documents. He has also deposed that prior to passing of any resolution a draft resolution was prepared and put up before the Executive Committee. He has deposed that the relevant records of the Executive Committee were lying in the safe custody of BAJSS and the same could be produced if ordered by the Court. He has further deposed that copies of audited reports of all units situated in different states/areas were submitted with the Head Officer of BAJSS, Delhi.
24. Clearly the documents production of which is sought for by the petitioner, are relevant for the just decision of the case. Petitioner had earlier filed an application seeking production of these documents as well as summoning of the concerned witnesses at the stage when prosecution evidence was being led. Said application was permitted to be withdrawn on 04.07.2018, with liberty to summon the relevant record and witnesses at the stage of defence evidence. Once liberty was granted to the petitioner to summon the relevant record and the witnesses at the stage of defence evidence, subject application could CRL. REV. P.1169/2018 Page 10 of 13 not have been rejected on the ground of delay or having been moved at the belated stage.
25. The reasoning given by the Trial Court that specific particulars or dates of meetings have not been given is ex-facie unsubstantiated. The list of documents, as extracted hereinabove, clearly shows that the petitioner has given requisite particulars so as to identify the relevant documents. It may further be noticed that subject application was filed along with an application under Section 315 Cr.P.C filed by the petitioner as well as the other co-accused. Applications under Section 315 Cr.P.C. of the accused were allowed and accused were permitted to examine themselves as witnesses.
26. Under Section 243 Cr.P.C. it is obligatory on the part of the Trial Court to issue process when the accused seeks summoning of any witness or production of any document in his defence. The only ground on which such an application can be refused is if the same was vexatious, delayed or would defeat the ends of justice.
27. In the instant case, no such findings have been returned by the Trial Court. On the contrary, the Trial Court has erred in not noticing that the petitioner had moved an application even at the stage when prosecution evidence was being led and was permitted to withdraw that application with liberty to move an appropriate application at the stage of defence evidence and that is exactly what the petitioner has done.
CRL. REV. P.1169/2018 Page 11 of 1328. Further, the Trial Court has clearly erred in holding that it is within the discretion of the court, under Section 243 Cr.P.C. to decline such an application. On the contrary, as per section 243 Cr.P.C., it is obligatory on the part of the Trial Court to issue process, unless, it for the reasons to be recorded, holds that the application is vexatious, delayed or defeats the ends of justice.
29. Further reasoning given by the Trial Court, that the petitioner is seeking re-summoning of the witnesses, who have already been examined, is also not correct. Petitioner has not sought summoning of the witnesses, who have already been examined as prosecution witnesses for re-examination/cross-examination. Petitioner has merely sought production of the relevant record of the association from the custodian thereof. Admittedly, the record would come from an undisputed source. Petitioner has not sought re-summoning of any witness already examined, by name but has only sought production of the documents from the custodian thereof. Once the documents are produced, it would be open to the petitioner to prove the same in accordance with the Evidence Act.
30. Further reasoning given by the Trial Court, that the petitioner could have obtained copies of the documents under the Right to Information Act and then cross-examined the witnesses on the said documents, is also erroneous. Even if a person were to obtain copies of the documents under the Right to Information Act, said copies would not become primary evidence in terms of the Evidence Act and CRL. REV. P.1169/2018 Page 12 of 13 a party would still need to summon the original record from the custodian thereof.
31. Since it is admittedly not the case of the respondent that the documents are not relevant or have no bearing on the just decision of the case, I am of the considered opinion that the Trial Court in the facts, as noticed hereinabove, has clearly erred in dismissing the application of the petitioner filed under Section 91 read with Section 311 Cr.P.C.
32. In view of the above, impugned order dated 03.12.2018 is set aside. Consequently, the application, filed by the petitioner, under Section 91 read with Section 311 Cr.P.C. dated 14.11.2018 is allowed,
33. List the case before the concerned Trial Court on 22.07.2019, for passing appropriate orders in terms hereof.
34. Petition is, accordingly, allowed in the above terms.
35. Order Dasti under signatures of the Court Master.
SANJEEV SACHDEVA, J JULY 01, 2019 st CRL. REV. P.1169/2018 Page 13 of 13