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 25, Cited by 115]

Supreme Court of India

Natabar Parida Bisnu Charan Parida ... vs State Of Orissa on 16 April, 1975

Equivalent citations: 1975 AIR 1465, 1975 SCR 137, AIR 1975 SUPREME COURT 1465, (1975) 2 SCC 220, 1975 PATLJR 284, 1976 (1) SCJ 151, 1976 MADLJ(CRI) 134, 1975 SCC(CRI) 484, 1975 CURLJ 420, 1975 MADLW (CRI) 261, 1975 ALLCRIC 239

Author: N.L. Untwalia

Bench: N.L. Untwalia, Syed Murtaza Fazalali

           PETITIONER:
NATABAR PARIDA BISNU CHARAN PARIDA BATAKRUSHNAPARIDA BABAJI

	Vs.

RESPONDENT:
STATE OF ORISSA

DATE OF JUDGMENT16/04/1975

BENCH:
UNTWALIA, N.L.
BENCH:
UNTWALIA, N.L.
FAZALALI, SYED MURTAZA

CITATION:
 1975 AIR 1465		  1975 SCR  137
 1975 SCC  (2) 220
 CITATOR INFO :
 R	    1987 SC 149	 (21)
 R	    1992 SC1768	 (9)


ACT:
Code  of  Criminal Procedure, 1898, Sections  167  and	344-
Remand	of  an accused to custody-Courts, if  have  inherent
power.
Code  of Criminal Procedure, 1973, Sections 167(1),  Proviso
(a)  to	 Section  167(2),  428	and  484(2)(a)-Investigation
pending	 at  the commencement of the Act and  not  completed
within	the period of 60 days-Accused, if has a right to  be
released on bail.



HEADNOTE:
In  respect of an occurrence which took place on 8th  March,
1974,  at  a  place in the District  of	 Cuttack,  a  police
investigation  commenced  in connection	 with  the  offences
alleged to have been committed under sections 147, 148, 307,
302  simpliciter as also with the aid of section 149 of	 the
Indian	Penal  Code.  Of the eight persons  arrested  during
investigation,	four  have  been enlarged  on  bail  by	 the
Sessions  Judge of Cuttack, but the learned  Sessions  Judge
refused to grant bail to the four appellants.  Their conten-
tion based on proviso (a) to sub-section (2) of Section	 167
of the Code of Criminal Procedure, 1973, was rejected by the
learned	 Judge	relying	 on the saving clause  (a)  of	sub-
section	 (2) of section 484.  The High Court  also  rejected
their  contention.  This appeal has been filed on the  basis
of the special leave granted by the Supreme Court.
HELD  : (i) A Magistrate having jurisdiction to try  a	case
could  remand an accused to jail custody from time  to	time
during the pendency of the investigation in exercise of	 the
power  under section 344 of the Code of Criminal  Procedure,
1898.  In other words, the power of remand by the Magistrate
during	the  process  of  investigation	 and  collection  of
evidence was an integral part of the process.  The power was
meant  to  be  exercised  whenever  necessary  to  aid	 the
investigation and collection of further evidence. 14 1 E-F]
A.Lakhmanrao   v.   Judicial   Magistrate   First   Class
Parvatipuram  and  others,  [1970] 3 S.C.C.  501  and  Gouri
Shankar	 Jha  v.  The State of Bihar and  others,  [1972]  1
S.C.C. 564, relied on.
The   Superintendent  and  Remembrancer	 of  Legal   Affairs
Government of West Bengal v. Bidhindra Kumar Roy and others,
A.I.R.	1949, Calcutta 143; Chandradin Dubey v.	 The  State,
1955  Bihar Law Journal Reports, 323; Dukhi and	 another  v.
State  and  another,  A.I.R. 1955  Allahabad,  521;  Shrilal
Nandram	 & Another, v. R. R. Agrawal, S. D. M. First  Class,
Gwalior	 and  another  Kuttan,	A.T.R.	1964,  Kerala,	232;
Artatran  Mahasuara  and others v. State of  Orissa,  A.I.R.
1956 Orissa, referred to.
(ii)Courts  will  have no inherent power of  remand  of	 an
accused to any custody unless the power is conferred by law.
The  High Court has crred in assuming, without reference  to
section	 344  of the old Code, that such  a  power  existed.
[140D]
(iii)The  command of the Legislature in	 proviso(a)  to
section	 167(2) of the new Code is that the  accused  person
has got to be released on bail if he is prepared to and does
furnish	 bail  and cannot be kept in  detention	 beyond	 the
period	of  60 days even if the investigation may  still  be
proceeding.   Although	the  expression	 'reasonable  cause'
occurring in sub-section (1A) of section 344 is no where  to
be found in section 309 of the New Code, the explanation  to
section 344 of the Old Code has been retained as explanation
1  to  Section 309 in the identical language.	The  law  as
engrafted in
			    138
proviso (a) to section 167(2) and section 309(2) of the	 New
Code confers the powersof  remand to jail  custody  during
the pendency of the investigation only tinderthe former
and not under the latter.  Section 309(2) is attracted	only
aftercognizance	 of  an	 offence  has  been  taken   or
commencement of trial has proceeded. [142G-H]
Quere : What is the purpose of Explanation-1 in section	 309
of the Code of Criminal Procedure, 1973.
(iv)Unlike  the	 wordings of section 428  the  language	 of
section	 167(1) which will govern sub-section (2) also,	 is-
"whenever  any person is arrested", suggesting thereby	that
the section would be attracted when the arrest is made after
coming	into force of the Act of 1973.	The expression	used
in  section  428  is  "where  an  accused  Person  has,	  on
conviction  been sentenced. . . . . ". To the facts  of	 the
present	 case, clause (a) of subsection (2) of	section	 484
will  apply.  Immediately before the 1st day of April,	1974
the  investigation of this case was pending.  Saving  clause
(a) therefore, enjoins that the said investigation shall  be
continued or made in accordance with Chapter XIV of the	 old
Code.	Section	 167  of  that Code  could  not	 enable	 the
Magistrate  to remand the appellants to jail custody  during
the  pendency of the investigation.  The police	 could	seek
the  help of the Court for exercise of its power  of  remand
under  section 344, bringing it to the notice of  the  Court
that  sufficient  evidence  had been  obtained	to  raise  a
suspicion that the appellants may have committed an  offence
and  there  will be hindrance to the  obtaining	 of  further
evidence unless an order of remand was made. [143C-D-144B-C]
Mr.   Boucher Pierre Andra v. Superintendent, Central  Jail,
Tihar, New Delhi and another, A.I.R. 1975 S.C. 164, referred
to.



JUDGMENT:

CRIMINAL APPELLATE JURISDICTION: Criminal Appeal No. 359 of 1974.

Appeal by special leave from the Judgment and order dated the 6th August 1974 of the Orissa High Court in Criminal Misc. Case No. 180 of 1974.

Sharad Manohar, R. N. Nath and V. N. Gaupule, for the appel- lant.

Gobind Das, and B. Parthasarathi, for the respondent. The Judgment of the Court was delivered by :-

UTNTWALIA, J.-An occurrence took place on the 8th of March 1974 at a place situated in the District of Cuttack, Orissa. First Information Report was lodged on the 9th March, 74 and a police investigation started in connection with the offences alleged to have been committed under sections 147, 148, 307, 302 simpliciter as also with the aid of section 149 of the Indian Penal Code. The four appellants in this appeal by special leave were arrested by the police in the course of the investigation on the 8th March and four others who have been enlarged on bail by the Sessions Judge of Cuttack were arrested on the 14th March. They were produced before the Magistrate who remanded them to jail custody from time to time. The learned Sessions Judge released on bail four of the accused but refused to grant bail to the appellants. An argument based upon proviso (a) to sub-

section (2) of section 167 of the Code of Criminal ,Procedure, 1973 (Act No. 2 of 1974) hereinafter referred to as the New Code, was rejected by the Sessions Judge relying on the saving clause (a) of sub-section (2) of section 484.

139

The appellants approached the Orissa High Court and pressed their cases for releasing them on bail on merits as well as on the ground of the provision of law aforesaid contained in the New Code. A Bench of the High Court by its order dated the 6th August, 1974 has repelled the arguments put forward on behalf of the appellants and dismissed their application for bail. They have filed the--present appeal by special leave of this Court.

This Court is not expected to examine afresh the question of releasing the appellants on bail on merits. But the question for consideration is whether the appellants are entitled to be released on bail under the proviso (a) of section 167(2) of the New Code.

The New Code came into force on and from the 1st of April, 1974. Section 484(1) repealed the Code of Criminal Procedure, 1898-hereinafter called the Old Code, But there were certain saving clauses engravers in sub-section (2); the relevant clause (a) would be adverted to hereinafter in this judgment. Before doing so it is necessary to appreciate the position of law in relation to the power of remand by a Magistrate during the course of investigation of a case by the police.

A person arrested without warrant could not be detained by a police officer for a period exceeding 24 hours as provided in section 61 of the Old Code. Section 167(1) required the police officer to forward the accused to the nearest Magistrate if the investigation could not be completed within the period of 24 hours fixed by section 61 and if there were rounds for believing that the accusation or information was well-founded. Sub-section (2) provided "The Magistrate to whom an accused person is forwarded under this section may, whether he has or has not jurisdiction to try the case, from time to time authorise the detention of the accused in such custody as such Magistrate thinks fit, for a term not exceeding fifteen days on the whole. If he has not jurisdiction to try the case or commit it for trial, and considers further detention unnecessary, he may order the accused to be forwarded to a Magistrate having such jurisdiction : "

The Magistrate to whom the accused was forwarded could remand him to police custody or tail custody for a term not exceeding 15 days in the whole under section 167(2). Even the Magistrate who had jurisdiction to try the case could not remand the accused to any custody beyond the period of 15 days under section 167(2) of the Old Code. There was no other section which in clear or express language conferred this power of remand on the Magistrate beyond the period of 15 days during the pendency of the investigation and before the taking of cognizance on the submission of Charge-Sheet. Section 344, however, enabled the Magistrate to postpone the corn-
140
mencement of any enquiry or trial for any reasonable cause. The explanation to section 344 of the Old Code read as follows :
"If sufficient evidence has been obtained to raise a suspicion that the accused may have committed an offence, and it appears likely that further evidence may be obtained by a remand, this is a reasonable cause for a remand."

Various High Courts had taken the view that a Magistrate having jurisdiction to try a case could remand an accused to jail custody from time to time during the pendency of the investigation in exercise of the power under section 344 :

to wit, The Superintendent and Remembrancer of Legal Affairs, Government of West Bengal v. Bidhindra Kumar Roy and others(1); Chandradi Dubey v. The State ( 2) , Dukhi and another v. State and another(3) ; Shrilal Nandram and another v. R. R. Agrawal, S. D. M. First Class, Gwalior and another(1) and State of Kerala v. Madhavan Kuttan(5). A contrary view was taken by the Orissa High Court in the case of Artatran Mahasuara and others v. State of Orissa(6). It may be emphasized here that the Court will have inherent power of remand of an accused to any custody unless the power is conferred by law. In the order under appeal the High Court without reference to section 344 of the Old Code, seems to have assumed that such a power existed. That is not correct.
There are two decisions of this Court affirming the view expressed by majority of the High Courts and over-ruling the one taken by the Orissa High Court in the case referred to above. In A. Lakshmanarao v. Judicial-Magistrate, First Class Parvatipuram and others(7) an argument was advanced that section 344 falling in Chapter 24 of the Old Code which contained general provisions as to enquiries and trials could not apply to a case which was at the stage of investigation and collection of evidence only. Dua, J deli- vering the judgment on behalf of this Court repelled the argument thus at page 506.
"This argument appears to us to be negatives by the express language both of sub-section (1-A) and the explanation. Under sub-section (1-A) the commencement of the inquiry or trial can also be postponed. This clearly seems to refer to the stage prior to the commencement of the inquiry. The explanation makes it clear beyond doubt that reasonable cause as mentioned in sub-section (1-A) includes the likelihood of obtaining further evidence during investigation by securing a remand. The language of section 344 is unambiguous and clear and the fact that this section occurs in Chapter 24 which contains general provisions as (1) A.I.R. 1949, Calcutta, 143.
(2) 1955 Bihar Law Journal Reports, 323. (3) A.I.R. 1955, Allahabad, 521.
(4) A.I.R. 1960, Madhya Pradesh, 135. (5) A.I.R. 1964, Kerala, 232.
(6) A.I.R 1956 Orissa. 129 (7) [1970] 3 S.C.C 141 to inquiries and trials does not justify a strained construction.".

In Gouri Shankar Jha v. The State of Bihar and others(1) Shelat, J. delivering the judgment on behalf of the Court has said at page 569 :

"In cases falling under section 167, a magistrate undoubtedly can order custody for a period at the most of fifteen days in the whole and such custody can be either police or jail custody. Section 344, on the other hand, appears in Chapter XXIV which deal with inquiries and trials. Further, the custody which it speaks of is not such custody as the magistrate thinks fit as in Section 167, but only jail custody, the object being that once an enquiry or a trial begins it is not proper to let the accused remain under police influence. Under this section, a magistrate can remand an accusedperson to custody for a term not exceeding fifteen days ata time provided that sufficient evidence has been collected to raise a suspicion that such an accused person may have committed an offence and it appears likely that further evidence may be obtained by granting a remand."

Farther says the learned Judge at page 570 :

"The fact that Section 344 occurs in the Chapter dealing with inquiries and trials does not mean that it does not apply to cases in which the process of investigation and collection of evidence is still going on."

It would thus be seen that under the Old Code the Magistrate was given the power under section 344 to remand an accused to jail custody as the section was also applicable to cases in which process of investigation and collection of evidence was going on. In other words, the power of remand by the Magistrate during the process of investigation and collection of evidence was an integral part of the process. The power was meant to be exercised, whenever necessary, to aid the investigation and collection of further evidence. Let us now examine the position of law under the New Code. No police officer can detain a person in custody, arrested without a warrant, for a period longer than 24 hours as mentioned in section 57 corresponding to section 61 of the Old Code. Section 167 occurring in Chapter XII bearing the heading "Information to the police and their powers to investigate"-the same as in Chapter XIV of the Old Code-has made some drastic departure. Similar, is the position in regard to section 309 of the New Code corresponding to section 344 of the Old Code. While retaining the provision of forwarding the accused to the nearest Magistrate (of course under the New Code to the Judicial Magistrate), and while authorising the Magistrate to remand the accused to either police or judicial custody for a period not exceeding 15 days, proviso (a) has been added in these terms (1) [1972] 1 S.C.C. 564.

142
"Provided that-
(a) the Magistrate may authorise detention of the accused person, otherwise than in custody of the police, beyond the period of fifteen days if he is satisfied that adequate grounds exist for doing so, but no Magistrate shall authorise the detention of the accused person in custody under this section for a total period exceeding sixty days, and on the expiry of the said period of sixty days, the accused person shall be released on bail if he is prepared to and does furnish bail; and every person released on bail under this section shall be deemed to be so released under the provisions of Chapter XXXIII for the purposes of that Chapter ;"

The expression "the Magistrate" in the proviso would the Magistrate having jurisdiction to try the case. Section 309 (2) says "If the Court, after taking cognizance of an offence, or commencement of trial, finds it necessary or advisable to postpone the commencement of, or adjourn, any inquiry or trial, it may, from time to time, for reasons to be recorded, postpone or adjourn the same on such terms as it thinks fit, for such time as it considers reasonable, and may by a warrant remand the accused if in custody :

Although the expression 'reasonable cause' occurring in sub- section (IA) of section 344 is no where to be found in section 309 of the New Code, the explanation to section 344 of the Old Code has been retained as Explanation I to Section 309 in the identical language. The law as engrafted in proviso (a) to sections 167(2) and section 309 (2) of the New Code confers the powers of remand to jail custody during the pendency of the investigation only under the former and not under the latter. Section 309(2) is attracted only after cognizance of an offence has been taken or commencement of trial has proceeded. In such a situation what is the purpose of Explanation-I in section 309 is not quite clear. But then the command of the Legislature in proviso (a) is that the accused person has got to be released on bail if he is prepared to and does furnish bail and cannot be kept in detention beyond the period of 60 days even if the investigation may still be proceeding. In serious offences of criminal conspiracy-murders, dacoities, robberies by inter-state gangs or the like, it may not be possible for the police, in the circumstances as they do exist in the various parts of our country, to complete the investigation within the period of 60 days. Yet the intention of the Legislature seems to be to grant no discretion to the court and to make it obligatory for it to release the accused on bail. Of course, it has been provided in proviso (a) that the accused released on bail under section 167 will be deemed to be so released under the provisions of Chapter XXXIII and for the purposes of that Chapter. That may empower the court releasing him on bail, if it considers necessary so to do, to direct that such person be arrested and committed to custody as provided in sub-section (5) of section 437 occurring in Chapter XXXHI. It is also clear that after the taking of the cognizance the 143 power of remand is to be exercised under section 309 of the New Code. But if it is not possible to complete the investigation within a period of 60 days then even in serious and ghastly types of crime, the accused will be entitled to be released on bail. Such a law may be a "
paradise for the criminals," but surely it would not be so, as sometimes it is supposed to be, because of the courts. It would be so under the command of the Legislature. But the question in this case is whether during the pendency of the investigation which started before coming into force of the New Code the appellants can press into service proviso (a) to section 167 (2) of that Code and claim to be released on bail as a matter of right when they are prepared to furnish bail. The answer to this question depends on the interpretation of sections 167 and 484 of the New Code. Unlike the wordings of section 428 the language of section 167(1) which will govern sub-section (2) also, is-"whenever any person is arrested", suggesting thereby that the section would be attracted when the arrest is made after coming into force of the Act. While the expression used in section 428 is "where an accused person has, on conviction, been sentenced........ Interpreting such a phrase it has been held in the case of Mr. Boucher Pierre Andra v. Superin- tendent, Central Jail, Tihar, New Delhi and another(1) by Bhagwati, J. delivering the judgment of this Court at page 166 :
"This section, on a plain natural construction of its language, posits for its applicability of fact situation which is described by the clause "Where an accused person has, on conviction, been sentenced to imprisonment for a term". There is nothing in this clause which suggests, either expressly or by necessary implication, that the conviction and sentence must be after the coming into force of the New Code of Criminal Procedure."

We may, however, hasten to add that in spite of the phrase "is arrested" occurring in section 167(1), since the Old Code has been repealed by sub-section (1) of section 484 of the New Code, the provision would have applied, a fortiori, if the savings provided in subsection (2) would not have applied to the situation with which we are concerned in this case. In our judgment clause (a) of subsection (2) of section 484 does apply. It reads as follows "Notwithstanding such repeal,-

(a)If, immediately, before the date on which this Code comes into force, there is any appeal, application, trial, inquiry or investigation pending, then, such appeal, application, trial, inquiry or investigation shall be disposed of, continued, held or made, as the case may be, in accordance with the provisions of the Code of Criminal Procedure 1898, as in force immediately before such commencement, (hereinafter referred to as the Old Code), as if this Code had not come into force"

(1)A.I.R. 1 975 S.C. 164.
144

Immediately before the 1st day of April, 1974 the investigation of this case was pending. Saving clause (a) therefore enjoins that the said investigation shall be continued or made in accordance with the provisions of the Old Code. The police officer, therefore, making the investigation has to continue and complete it in accordance with Chapter XIV of the Old Code. Section 167 of that Code could not enable the Magistrate to remand the appellants to jail custody during the pendency of the investigation. The police could seek the help of- the Court for exercise of its power of remand under section 344, bringing it to the notice of the Court that sufficient evidence had been obtained to raise a suspicion that the appellants may have committed an offence and there will be hindrance to the obtaining of further evidence unless an order of remand was made. As we have said above, invoking the power of the court under section 344 of the Old Code by the Investigating Officer would be a part of the process of investigation which is to be continued and made in accordance with the Old Code. That being so, we hold that the appellants in this case cannot claim to be released under proviso (a) to section 167(2 ) of the New Code.

In the result the appeal fails and is dismissed. Appeal dismissed.

V. M. K. 145