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 24, Cited by 1]

Delhi High Court

Manoj Kumar Mishra vs Cbi on 9 December, 2016

Author: Vipin Sanghi

Bench: Vipin Sanghi

$~72.
*     IN THE HIGH COURT OF DELHI AT NEW DELHI
+      CRL.A. 1177/2016
       MANOJ KUMAR MISHRA                                ..... Appellant
                   Through:               Mr. Hemant Kumar, Advocate

                          versus

       CBI                                                ..... Respondent
                          Through:        Mr. Narender Mann, SPP

       CORAM:
       HON'BLE MR. JUSTICE VIPIN SANGHI

                          ORDER
       %                  09.12.2016

Crl. M.A. No. 19235/2016

Exemption allowed, subject to all just exceptions. The application stands disposed of.

CRL.A. 1177/2016

Admit. The TCR be requisitioned before the next date. List the appeal for hearing on 15.03.2017.

Crl. M.B. No. 2179/2016

1. Issue notice. Mr. Mann accepts notice. I have heard learned counsel for the appellant as well as counsel for the respondent/ CBI and proceed to dispose of this application.

2. The appellant has preferred this application to seek the suspension of sentence and grant of bail. The appellant stands convicted u/s 419 IPC and u/s 13(2) read with section 13(1)(d) of the Prevention of Corruption Act (PC Act) by the impugned judgment dated 05.11.2016 passed in CC No.1572/105 by Sh. M.K. Nagpal, the learned Special Judge (P.C. Act), Crl. A. No. 1177/2016 Page 1 of 14 CBI-08, Central District, Tis Hazari Courts, Delhi. The appellant has been awarded the sentence of three years RI for the offence punishable u/s 13(2) read with section 13(1)(d) of the PC Act, and to further undergo RI for a period of one year for the offence punishable u/s 419 IPC. In addition to the above, he has also been subjected to fine of Rs.50,000/- and Rs.25,000/- respectively for the above said offences, and in case of non payment of fine, it is directed that he shall undergo further RI for six months and three months respectively. The appellant has been given the benefit of section 482 Cr PC.

3. The appellant submits that the sentence has been suspended by the trial court u/s 389(3) to enable the filing of the present appeal and to seek continuation of suspension of the sentence during pendency of the appeal. The submission of counsel for the appellant is that though the appellant was charged u/s 7 of the PC Act, he has not been convicted thereunder. Moreover, the sanction u/s 19 in the present case was completely irregular, and the only reason given by the trial court for discarding the submission of the appellant on the aspect of sanction is that no finding, sentence or order passed by a special judge can be reversed or altered by a court in appeal, confirmation or revision on the ground of the absence of, or any error, omission or irregularity in, the sanction required u/s 19(1), unless in the opinion of the court a failure of justice has infact been occasioned thereby (see section 19(3) of the PC Act). The trial court has held that the irregularity in sanction has not resulted in failure of justice.

4. Learned counsel for the appellant submits that the conviction u/s 13(1)(d) of the PC Act is also erroneous, since the trial court has failed to appreciate that there were different versions furnished by the complainant Crl. A. No. 1177/2016 Page 2 of 14 and the shadow witness with regard to the conversation which took place between the appellant and the complainant at the time of execution of the trap.

5. Learned counsel for the appellant submits that the Supreme Court has repeatedly held that when an appellant has preferred an appeal against his conviction, who is sentenced to imprisonment for a fixed period, suspension of sentence can be considered by the appellate court liberally, unless there are exceptional circumstances. When the appellate court finds that due to practical reasons such appeals cannot be disposed of expeditiously, the appellate court should bestow special concern in the matter, suspending the sentence, so as to make the right of appeal, meaningful and effective. In this regard, reliance is placed on Bhagwan Rama Shinde Gosai & Ors. v. State of Gujarat, (1999) 4 SCC 421. In this case, the appellant had been convicted u/s 392 read with section 397 IPC and had been sentenced to RI for ten years. The initial application filed before the High Court to seek suspension of sentence filed along with the appeal was rejected. At a later stage, the convict again moved an application for suspension of sentence, which too was dismissed by the High Court. The application moved for expedited hearing of the appeal was also declined by the High Court on the ground that older appeals were pending on board.

6. Reliance is also placed on Angana & Anr. V. State of Rajasthan, (2009) 3 SCC 767. In this case, the accused was on bail when the matter was pending before the sessions court, like in the present case. The High Court, however, did not grant suspension of the sentence during pendency of the appeal. The Supreme Court allowed the convicts appeal against Crl. A. No. 1177/2016 Page 3 of 14 the order of the High Court declining suspension of sentence. The Supreme Court took into consideration the fact that the accused had not absconded during the trial. The Supreme Court held that the discretion - whether to suspend the sentence, vests in the High Court before which the appeal against conviction is pending. The High Court has ample power and discretion to suspend the sentence, but that discretion has to be exercised judiciously depending on the facts and circumstances of each case. While considering the suspension of sentence, each case is to be considered on the basis of the nature of the offence; manner in which occurrence had taken place, and; whether the bail granted earlier had been misused in any manner. In fact, there is no straitjacket formula which can be applied in exercising the discretion. The facts and circumstances of each case will govern the exercise of judicial discretion while considering the application filed by the convict under Section 389 of the Criminal Procedure Code.

7. The Supreme Court also referred to its earlier decision in Kishori Lal v. Rupa & Ors., (2004) 7 SCC 638, wherein the Supreme Court had observed as follows:

"4. Section 389 of the Code deals with suspension of execution of sentence pending the appeal and release of the appellant on bail. There is a distinction between bail and suspension of sentence. One of the essential ingredients of Section 389 is the requirement for the appellate court to record reasons in writing for ordering suspension of execution of the sentence or order appealed against. If he is in confinement, the said court can direct that he be released on bail or on his own bond. The requirement of recording reasons in writing clearly indicates that there has to be careful consideration of the relevant aspects and the order Crl. A. No. 1177/2016 Page 4 of 14 directing suspension of sentence and grant of bail should not be passed as a matter of routine.
5. The appellate court is duty-bound to objectively assess the matter and to record reasons for the conclusion that the case warrants suspension of execution of sentence and grant of bail. In the instant case, the only factor which seems to have weighed with the High Court for directing suspension of sentence and grant of bail is the absence of allegation of misuse of liberty during the earlier period when the respondent-accused were on bail.
6. The mere fact that during the trial, they were granted bail and there was no allegation of misuse of liberty, is really not of much significance. The effect of bail granted during trial loses significance when on completion of trial, the accused persons have been found guilty. The mere fact that during the period when the accused persons were on bail during trial there was no misuse of liberties, does not per se warrant suspension of execution of sentence and grant of bail. What really was necessary to be considered by the High Court is whether reasons existed to suspend the execution of sentence and thereafter grant bail. The High Court does not seem to have kept the correct principle in view." (emphasis supplied)

8. The Supreme Court then proceeded to take into account the relevant facts of the case before it. It was observed that the appellant was on bail during pendency of the case before the sessions court; the sessions court had acquitted most of the accused persons after trial, except the two appellants; the accused were not alleged to have indulged themselves in any offence under any provision of IPC or any other statute while on bail; they were not alleged to have jumped bail, or to have prolonged the proceedings before the sessions court, and; it was not the case of the prosecution that they would abscond and would not be available to undergo the sentence if the appellate court affirms the order passed by the sessions court. The Supreme Court, accordingly, directed Crl. A. No. 1177/2016 Page 5 of 14 suspension of sentence of the appellants and released them on bail on terms.

9. On the other hand, Mr. Mann has opposed the present application. He has submitted that the impugned judgment is very detailed and the entire evidence has been considered threadbare. He submits that the present is a case wherein a trap had been laid and the appellant was caught red handed accepting the bribe. The bribe amount was recovered from him and the hand wash of the appellants had with a solution of sodium carbonate turned pink. The conversation between the appellant and the complainant was recorded and led in evidence, which fully corroborated the case against the appellant. He submits that the special circumstance of the present case is also that the appellant impersonated as a CBI officer to cheat by impersonation and he stands convicted for the said offence. He submits that the appellant had impersonated his father - a CBI officer, who was also an accused in the case but died during pendency of the trial.

10. On the aspect of sanction, Mr. Mann has submitted that the said aspect has been exhaustedly considered by the trial court in the impugned judgment and there is no merit in the submission of the appellant and that the sanction was irregular or void. He also relies on section 19(3) of the PC Act to submit that, in any event, the impugned judgment cannot be set aside merely on the ground of sanction not being regular, particularly when the appellant has not even pointed out as to how it has resulted in failure of justice for the appellant. Mr. Mann has also submitted that for suspension of the sentence by this court, it is imperative for this court to record reasons in writing and the appellant has failed to point out any Crl. A. No. 1177/2016 Page 6 of 14 reason as to why the sentence should be suspended during pendency of the appeal.

11. Having perused the impugned judgment, heard learned counsel for the appellant as well as learned counsel for CBI, and considered the decisions relied upon as aforesaid, I am not inclined to suspend the sentence of the appellant at this stage. I have directed the hearing of the appeal on 15.03.2017. The appellant stands convicted of the serious offence u/s 419 IPC and u/s 13(2) read with section 13(1)(d) of the PC Act. At this stage, it is neither prudent nor advisable for me to deal with the merits of the case in detail. That would not be fair, since parties have not made their detailed submissions on the basis of the evidence recorded before the trial court. However, to decide the present application, I have to make a prima facie assessment of the strength of the defence/ case of the appellant.

12. A perusal of the impugned judgment show that the trial court has exhaustedly considered the evidence in relation to the success of the trap in paragraphs 78 to 115 of the impugned judgment.

13. Prima facie, at this stage, it does not appear that there is any patent error in the matter of appreciation of evidence, and the finding of the appellants guilt for the offence u/s 13(2) read with section 13(1)(d) of the PC Act does not appear to be shaky. Suffice it to state that the trial court had before him, inter alia, the evidence of the complainant/(PW2); the trap laying officer (PW20); the independent witness (PW3A); the search/ recovery witness (PW4 & PW5); the head of the CBI team that conducted the searches (PW17) and several other witnesses. He has also examined the I.O. in the case. He has also extensively referred to and relied on the Crl. A. No. 1177/2016 Page 7 of 14 recorded conversation between the complainant and the appellant, which corroborates the acceptance of bribe by the appellant. So far as the charge u/s 419 IPC is concerned, the same has also been held to be successfully proved, since it is established that it was the appellant who had made calls to the complainant impersonating himself as Insp. Satya Dev Mishra, his father/ accused no.2.

14. So far as the aspect of sanction is concerned, as rightly pointed out by Mr. Mann, the said aspect is not relevant at the appellate stage unless the appellant is able to point out as to how "irregular" sanction has resulted in failure of justice. Moreover, the aspect of sanction has also been considered by the trial court in depth from paras 42 to 56 of the impugned judgment. The evidence of the sanctioning authority has also been relied upon. At this stage itself, I may observe that, prima facie, examination of the impugned judgment has been made only for the purpose of considering whether or not to suspend the sentence at this stage. The same, it goes without saying, would have no bearing on the merits of the appellant's appeal at the stage of final hearing.

15. So far as the judgments relied upon by the appellant are concerned, there can be no quarrel with the proposition that the aspect of suspension of sentence should be liberally construed by the appellate court, unless there are exceptional circumstances. When the appellate court finds that due to practical reasons such appeals cannot be disposed of expeditiously, the appellate court is bound to bestow special concern in the matter of suspending the sentence, so as to make the right of appeal, meaningful and effective. In the present case, precisely for this reason, the appeal has been directed to be listed for hearing on 15.03.2017. As on date, the Crl. A. No. 1177/2016 Page 8 of 14 appellant stands convicted and the presumption of innocence does not attach to the appellant. While the impugned judgment is under examination, it cannot be presumed that the said impugned judgment is laconic or is bound to be set aside and the appellant acquitted. Prima facie evaluation of the impugned judgment does not show that the reasoning adopted is patently laconic.

16. In Bhagwan Rama Shinde Gosai (supra), pertinently, the sentence of the appellant had not been suspended either at the stage when the appeal was filed before the High Court, or even when, subsequently, the application to seek suspension of sentence was moved. The High Court also declined to hear the appeal expeditiously. Thus, the appellant had already undergone a part of the sentence and there was no hope of the appeal being heard in a time bound manner. It was in this background that the Supreme Court suspended the sentence of the appellant during pendency of the appeal before the High Court.

17. So far as Angana (supra) is concerned, the appellants before the Supreme Court were two of the co-accused in a case u/s 147/148/149/323/452/307 IPC registered against 14 persons. There was a prior cross case registered with the same police station in which death of one person had been caused. The appellants had alleged false implication in the case in question by the accused in the earlier case to save themselves. Only two of the accused, i.e. the appellants were convicted u/s 326 read with 34 IPC, while all the other accused were acquitted by the trial court. The High Court while entertaining the appeal rejected the application u/s 389 Cr PC. Consequently, the appellant approached the Supreme Court. It was contended before the Supreme Court that the Crl. A. No. 1177/2016 Page 9 of 14 appellants had already undergone over six months of sentence. As noticed above, the Supreme Court observed that the appellate court/High Court had ample power and discretion to suspend the sentence, which had to be exercised judicially depending on the facts and circumstances of each case, and there could be no straight jacket formula which could be applied in exercise of the said discretion. Thus, the Supreme Court, on facts, found prima facie a case for grant of suspension of sentence. The position is to the contrary in the present case. In Angana (supra), as noticed above, the Supreme Court referred to its earlier decision in Kishori Lal (supra). From the decision in Kishoril Lal (supra), it appears that the mere fact that the appellant had not misused the bail granted to him by the trial court could not be a reason to suspend the sentence.

18. On consideration of the relevant aspects enumerated by the Supreme Court in Kishori Lal (supra), I, therefore, do not consider it appropriate to suspend the sentence awarded to the appellant at this stage. As noticed above, the present is a case of impersonation by the appellant as his father, who was an officer of the CBI. He had impersonated himself, as such, before the complainant. On the complaint of the complainant, a trap was laid which was, prima facie, successfully executed and the prosecution has been able to establish the same. The appellant has not been able to persuade me to conclude that reasons exist to suspend the sentence for the time being.

19. Consequently, the application is dismissed at this stage. However, in case the appeal is not heard by 31.03.2017, it shall be open to the appellant to seek suspension of the remaining sentence.

Crl. A. No. 1177/2016 Page 10 of 14

20. The order on sentence passed by the learned Special Judge, however, needs to be noticed at this stage, since the learned Special Judge appears to have clearly strayed into an area which was well beyond his jurisdiction. The learned Special Judge, as noticed above, has subjected the appellant to payment of fine of Rs.75,000/- in all (Rs.50,000 for the offence u/s 13(2) read with section 13(1)(d) of the PC Act, and Rs.25,000 in respect of the offence u/s 419 IPC). The learned Special Judge has permitted the appellant to deposit the said fine in the demonetized currency notes of Rs.1,000 and Rs.500, which became illegal tender from the midnight of 08/09.11.2016 except in respect of specific transactions notified by the Government of India/RBI. The order on sentence is dated 16.11.2016 i.e. post demonetisation. The reasoning given by the Special Judge to permit the deposit of fine in the demonetized currency is as follows:

"10. It is necessary to mention here that the convict was held guilty vide judgment dated 05.11.2016 and from the midnight of 08/09.11.2016, the Central Government has introduced certain economic reforms to curb the use and circulation of black money and currency notes in denominations of Rs.1000/- and Rs.500/- have been declared to be invalid from the midnight of 08/09.11.2016 itself. However, the government has permitted some limited use of the old currency of above denominations for certain urgent and essential purposes and also the exchange and deposits thereof, subject to certain conditions and guidelines imposed by the government and even these guidelines have been revised from time to time for convenience of the general public. As on today, all government and private hospitals, government offices dealing with the deposits of various taxes and fees etc and petrol pumps etc have been directed to accept the old currency of above denomination till the midnight of 24.11.2016. Since it has been submitted on behalf of the convict that it will not be possible to arrange the above Crl. A. No. 1177/2016 Page 11 of 14 total fine amount of Rs.75,000/- in the present scenario, the convict is being permitted to deposit the fine amount of Rs.75,000/- in old currency".

21. The aforesaid reasoning cannot be appreciated. Once the currency notes of Rs.1000 and Rs.500 stood demonetized from the midnight of 08/09.11.2016, the same ceased to be legal tender forthwith, except for limited purposes permitted by the Govt/RBI. The court could not have enlarged the category of goods, services and purposes for which, and where the said demonetized currency notes could be offered as legal tender. The same was clearly beyond the judicial competence of the learned Special Judge. The Reserve Bank of India has the sole right to issue bank notes in India [see Section 22 of the Reserve Bank of India Act, 1934 (for short, 'the RBI Act')].

22. The Central Government on the recommendation of the Central Board of Reserve Bank of India may direct the non-issue or the discontinuance of issue of bank notes of such denominational values as it may specify in this behalf. (see Section 24(2) of the RBI Act).

Section 26 of the RBI Act, is relevant and reads as follows:

"26. Legal tender character of notes-(1) Subject to the provisions of sub-section (2), every bank note shall be legal tender at any place in India in payment, or on account for the amount expressed therein, and shall be guaranteed by the Central Government.
(2) On recommendation of the Central Board, the Central Government may by notification in the Gazette of India, declare that, with effect from such date as may be specified in the notification, any series of bank notes of any denomination shall cease to be legal tender save at such office or agency of the Bank and to such extent as may be specified in the notification."
Crl. A. No. 1177/2016 Page 12 of 14

23. From the above, it is evident that every bank note shall be legal tender at any place in India in payment, or on account for the amount expressed therein, and shall be guaranteed by the Central Government subject, however, to the notification issued by the Government of India declaring that such bank notes shall cease to be legal tender, save at such office or agency of the Bank and to such extent as may be specified in the notification. The issuance of currency notes and its demonetisation is purely an executive act and it is not open to the courts to step into the said arena. The aforesaid direction issued by the learned Special Judge is a clear transgression of his authority by the learned Special Judge.

24. The reasoning given by the learned Special Judge is, even otherwise, misplaced. No doubt, there is a restriction on exchange of demonetized currency notes of Rs.1000 and Rs.500, and also on the withdrawal of fresh currency notes from one's bank account, and it appears from the news report that there is shortage of fresh currency notes of Rs.2,000/- and Rs.500/-. However, there is absolutely no restriction on deposit of the old/ demonetized notes in one's own bank account, and in transferring the amount from one's own bank account through other means, such as, by way of cheque, pay order, RTGS, NEFT or through electronic modes. Any person who is obliged to, or wishes to, deposit any amount in the treasury can do so by procuring a pay order, or other such modes, and it is not necessary for him to deposit the same in cash. Thus, the liberty granted by the learned Special Judge to the appellant to deposit the fine amount in the demonetized currency notes is clearly bad and is set aside. The deposit so made by the appellant cannot be considered as a valid tender. The appellant has submitted that he shall Crl. A. No. 1177/2016 Page 13 of 14 deposit the amount again in a legal manner. He may do the same, if he so chooses.

25. It shall also be open to the appellant to take appropriate steps to seek transfer of the earlier deposit made by him of Rs.75,000/- by way of demonetized notes into his own bank account. At the same time, the fact that the said amount has been deposited by way of demonetized currency notes of Rs.1000 and/or Rs.500 (as the case may be), shall also be taken note of by his bank, and appropriately communicated to the relevant authorities - such as the income tax authorities, as per its procedure.

26. It appears to this court that such like directions may have been issued by the learned Special Judge in other cases as well, and since the demonetized currency notes of 1000 and 500 are still being accepted as legal tender - though for very limited purposes, it is likely that such directions may be issued by the learned Special Judge in other cases as well. Accordingly, it is directed that this order shall be communicated by the registry forthwith to the learned Special Judge as well as to all the District Judges for being circulated amongst all the judicial officers within each of the Districts, so that similar relaxation is not granted to any person to permit deposit in the treasury of any amount in the form of demonetized currency notes.

27. Dasti.

VIPIN SANGHI, J DECEMBER 09, 2016 sr Crl. A. No. 1177/2016 Page 14 of 14