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 26, Cited by 26]

Delhi High Court

Shri Anur Kumar Jain vs Central Bureau Of Investigation on 29 March, 2011

Author: Manmohan

Bench: Chief Justice, Manmohan

*          IN THE HIGH COURT OF DELHI AT NEW DELHI

%                                                     Reserved on     : 28th January, 2011
                                                      Date of decision: 29th March, 2011

+ 1. W.P.(Crl.) No.80/2010

           Shri Anur Kumar Jain                                 ...           Petitioner
                                            Through        Mr.R.M. Bagai, Adv.
                           Versus

           Central Bureau of Investigation             ...           Respondent
                              Through      Mr. Gopal Subramanyam, Solicitor
                                           General with Mr. Vikas Pahwa, standing
                                           counsel with Mr. Devansh Mehta and Mr.
                                           Saurabh Soni, Advs.

2.         W.P.(Crl.) No.81/2010

           Ziley Singh                                             ...         Petitioner
                                            Through        None.
                           Versus

           Central Bureau of Investigation             ...           Respondent
                              Through      Mr. Gopal Subramanyam, Solicitor
                                           General with Mr. Vikas Pahwa, standing
                                           counsel with Mr. Devansh Mehta and Mr.
                                           Saurabh Soni, Advs.

3.         W.P.(Crl.) No.274/2010

           Radhey Shyam                                           ...           Petitioner
                                    Through           Mr.R.N. Mittal, Sr. Advocate with
                                                      Mr. Puneet Mittal and Mr. Manoj Kumar,
                                                      Advocates.1
                           Versus

           State, CBI                                             ...           Respondent
                                    Through           Mr. Gopal Subramanyam, Solicitor
                                                      General with Mr. Vikas Pahwa, standing
1
    Appearance inserted vide order dated 29.04.2011

W.P.(Crl.)No.80/2010 alongwith connected matters                              Page 1 of 45
                                                       counsel with Mr. Devansh Mehta and Mr.
                                                      Saurabh Soni, Advs.

4.         W.P.(Crl.) No.346/2010

           O.P. Tomar & Ors.                                       ...         Petitioners
                                            Through        None.
                           Versus

           State of Delhi
           Through CBI                                      ...           Respondent
                                    Through     Mr. Gopal Subramanyam, Solicitor
                                    General with Mr. Vikas Pahwa, standing counsel with
                                    Mr. Devansh Mehta and Mr. Saurabh Soni, Advs.

5.         W.P.(Crl.) No.347/2010

           Ashok Kumar Singhal                                    ...           Petitioner
                           Through                    Mr.R.N. Mittal, Sr. Advocate with
                                                      Mr. Puneet Mittal and Mr. Manoj Kumar,
                                                      Advocates.2
                           Versus

           State of Delhi
           Through CBI                                      ...           Respondent
                                    Through     Mr. Gopal Subramanyam, Solicitor
                                    General with Mr. Vikas Pahwa, standing counsel with
                                    Mr. Devansh Mehta and Mr. Saurabh Soni, Advs.

6.         W.P.(Crl.) No.348/2010

           Jitender Pal Singh                                      ...         Petitioner
                                            Through        None.

                           Versus

           Central Bureau of Investigation            ...           Respondent
                              Through      Mr. Gopal Subramanyam, Solicitor
                              General with Mr. Vikas Pahwa, standing counsel with
                              Mr. Devansh Mehta and Mr. Saurabh Soni, Advs.
2
    Appearance inserted vide order dated 29.04.2011

W.P.(Crl.)No.80/2010 alongwith connected matters                              Page 2 of 45
 7.     W.P.(Crl.) No.349/2010

       Ahmed Sayed & Ors.                          ...           Petitioners
                                     Through       None.

                      Versus

       State of Delhi
       Through CBI                              ...           Respondent
                              Through     Mr. Gopal Subramanyam, Solicitor
                              General with Mr. Vikas Pahwa, standing counsel with
                              Mr. Devansh Mehta and Mr. Saurabh Soni, Advs.


8.     W.P.(Crl.) No.350/2010

       Rakesh Kumar Kohli & Ors.                        ...           Petitioners
                       Through               Mr.S.P. Aggarwal, Mr.Rahul Garg, Advs.
                 Versus

       Central Bureau of Investigation             ...           Respondent
                          Through      Mr. Gopal Subramanyam, Solicitor
                                       General with Mr. Vikas Pahwa, standing
                                       counsel with Mr. Devansh Mehta and Mr.
                                       Saurabh Soni, Advs.

9.     W.P.(Crl.) No.351/2010

       P.K. Jain                                        ...           Petitioner
                           Through           Mr.S.P. Aggarwal, Mr.Rahul Garg, Advs.
                      Versus

       Central Bureau of Investigation             ...           Respondent
                          Through      Mr. Gopal Subramanyam, Solicitor
                                       General with Mr. Vikas Pahwa, standing
                                       counsel with Mr. Devansh Mehta and Mr.
                                       Saurabh Soni, Advs.

10.    W.P.(Crl.) No.352/2010

       Asian Resurfacing of Road
       Agency P. Ltd. & Anr.                               ...         Petitioners
W.P.(Crl.)No.80/2010 alongwith connected matters                      Page 3 of 45
                                     Through           Mr.R.N. Mittal, Sr. Advocate with
                                                      Mr. Puneet Mittal and Mr. Manoj Kumar,
                                                      Advocates.3
                           Versus

           Central Bureau of Investigation             ...           Respondent
                              Through      Mr. Gopal Subramanyam, Solicitor
                                           General with Mr. Vikas Pahwa, standing
                                           counsel with Mr. Devansh Mehta and Mr.
                                           Saurabh Soni, Advs.

11.        W.P.(Crl.) No.353/2010

           Rajesh Parashar & Anr.                                  ...         Petitioners
                                            Through        None.

                           Versus

           Central Bureau of Investigation             ...           Respondent
                              Through      Mr. Gopal Subramanyam, Solicitor
                                           General with Mr. Vikas Pahwa, standing
                                           counsel with Mr. Devansh Mehta and Mr.
                                           Saurabh Soni, Advs.

12.        W.P.(Crl.) No. 354/2010

           Satya Pal Gupta                                        ...           Petitioner
                                    Through           Mr.R.N. Mittal, Sr. Advocate with
                                                      Mr. Puneet Mittal and Mr. Manoj Kumar,
                                                      Advocates.4
                           Versusc

           Central Bureau of Investigation             ...           Respondent
                              Through      Mr. Gopal Subramanyam, Solicitor
                                           General with Mr. Vikas Pahwa, standing
                                           counsel with Mr. Devansh Mehta and Mr.
                                           Saurabh Soni, Advs.


3
    Appearance inserted vide order dated 29.04.2011
4
    Appearance inserted vide order dated 29.04.2011


W.P.(Crl.)No.80/2010 alongwith connected matters                              Page 4 of 45
 13.        W.P.(Crl.) No.355/2010

           Satya Pal Gupta                                        ...           Petitioner
                                    Through           Mr.R.N. Mittal, Sr. Advocate with
                                                      Mr. Puneet Mittal and Mr. Manoj Kumar,
                                                      Advocates.5
                           Versus

           Central Bureau of Investigation             ...           Respondent
                              Through      Mr. Gopal Subramanyam, Solicitor
                                           General with Mr. Vikas Pahwa, standing
                                           counsel with Mr. Devansh Mehta and Mr.
                                           Saurabh Soni, Advs.

14.        W.P.(Crl.) No.356/2010

           Sh. Ram Bhaj Bansal & Ors.                              ...         Petitioners
                            Through                   Mr.Hrishikesh Baruah, Mr. Arjun
                                                      Dewan, Mr. Nishant Das and Ms. Aditi
                                                      Mital, Advs.
                           Versus

           Central Bureau of Investigation             ...           Respondent
                              Through      Mr. Gopal Subramanyam, Solicitor
                                           General with Mr. Vikas Pahwa, standing
                                           counsel with Mr. Devansh Mehta and Mr.
                                           Saurabh Soni, Advs.

15.        W.P.(Crl.) No.357/2010

           R.N. Gupta & Ors.                                     ...           Petitioners
                                                      Through    None.
                           Versus

           Central Bureau of Investigation             ...           Respondent
                              Through      Mr. Gopal Subramanyam, Solicitor
                                           General with Mr. Vikas Pahwa, standing
                                           counsel with Mr. Devansh Mehta and Mr.
                                           Saurabh Soni, Advs.

5
    Appearance inserted vide order dated 29.04.2011

W.P.(Crl.)No.80/2010 alongwith connected matters                              Page 5 of 45
 16.    W.P.(Crl.) No.358/2010

       Rajesh Sharma                                       ...        Petitioner
                                     Through       None.
                      Versus

       Central Bureau of Investigation             ...           Respondent
                          Through      Mr. Gopal Subramanyam, Solicitor
                                       General with Mr. Vikas Pahwa, standing
                                       counsel with Mr. Devansh Mehta and Mr.
                                       Saurabh Soni, Advs.
17.    W.P.(Crl.) No.359/2010

       Raju Gusia & Ors.                                ...           Petitioners
                           Through           Mr.S.P. Aggarwal, Mr.Rahul Garg, Advs.
                      Versus

       Central Bureau of Investigation             ...           Respondent
                          Through      Mr. Gopal Subramanyam, Solicitor
                                       General with Mr. Vikas Pahwa, standing
                                       counsel with Mr. Devansh Mehta and Mr.
                                       Saurabh Soni, Advs.

18.    W.P.(Crl.) No.360/2010

       M.K. Gupta & Ors.                                   ...        Petitioners
                                     Through       None
                      Versus

       Central Bureau of Investigation
       Through Director, CBI, New Delhi            ...           Respondent
                          Through      Mr. Gopal Subramanyam, Solicitor
                                       General with Mr. Vikas Pahwa, standing
                                       counsel with Mr. Devansh Mehta and Mr.
                                       Saurabh Soni, Advs.

19.    W.P.(Crl.) No.361/2010

       P.L. Gupta                                          ...        Petitioner
                                     Through       None.
                      Versus

W.P.(Crl.)No.80/2010 alongwith connected matters                     Page 6 of 45
        Central Bureau of Investigation             ...           Respondent
                          Through      Mr. Gopal Subramanyam, Solicitor
                                       General with Mr. Vikas Pahwa, standing
                                       counsel with Mr. Devansh Mehta and Mr.
                                       Saurabh Soni, Advs.

20.    W.P.(Crl.) No.362/2010

       Aditya Nashier                                   ...           Petitioner
                                     Through       Mr.Anil Goel, Adv.

                      Versus

       Central Bureau of Investigation             ...           Respondent
                          Through      Mr. Gopal Subramanyam, Solicitor
                                       General with Mr. Vikas Pahwa, standing
                                       counsel with Mr. Devansh Mehta and Mr.
                                       Saurabh Soni, Advs.

21.    W.P.(Crl.) No.363/2010

       Dinesh Yadav                                        ...         Petitioner
                                     Through       None.
                      Versus

       Central Bureau of Investigation             ...           Respondent
                          Through      Mr. Gopal Subramanyam, Solicitor
                                       General with Mr. Vikas Pahwa, standing
                                       counsel with Mr. Devansh Mehta and Mr.
                                       Saurabh Soni, Advs.

22.    W.P.(Crl.) No.364/2010

       Kartar Singh Saukeen                        ...           Petitioners
                                     Through       None.
                      Versus

       State of Delhi
       Through CBI                                 ...           Respondent
                              Through        Mr. Gopal Subramanyam, Solicitor
                                             General with Mr. Vikas Pahwa, standing
                                             counsel with Mr. Devansh Mehta and Mr.
W.P.(Crl.)No.80/2010 alongwith connected matters                      Page 7 of 45
                                                       Saurabh Soni, Advs.

23.        W.P.(Crl.) No.365/2010

           S.C. Chellani & Ors.                            ...           Petitioners
                                            Through        None.
                           Versus

           State of Delhi
           Through CBI                                      ...           Respondent
                                    Through           Mr. Gopal Subramanyam, Solicitor
                                                      General with Mr. Vikas Pahwa, standing
                                                      counsel with Mr. Devansh Mehta and Mr.
                                                      Saurabh Soni, Advs.

24.        W.P.(Crl.) No.366/2010

           Vijay Pal Shokeen                                       ...         Petitioner
                                            Through        None.
                           Versus

           Central Bureau of Investigation             ...           Respondent
                              Through      Mr. Gopal Subramanyam, Solicitor
                                           General with Mr. Vikas Pahwa, standing
                                           counsel with Mr. Devansh Mehta and Mr.
                                           Saurabh Soni, Advs.

25.        W.P.(Crl.) No.372/2010

           Sharda Singh                                           ...           Petitioner
                                    Through           Mr.R.N. Mittal, Sr. Advocate with
                                                      Mr. Puneet Mittal and Mr. Manoj Kumar,
                                                      Advocates.6
                           Versus

           Central Bureau of Investigation             ...           Respondent
                              Through      Mr. Gopal Subramanyam, Solicitor
                                           General with Mr. Vikas Pahwa, standing
                                           counsel with Mr. Devansh Mehta and Mr.
                                           Saurabh Soni, Advs.
6
    Appearance inserted vide order dated 29.04.2011

W.P.(Crl.)No.80/2010 alongwith connected matters                              Page 8 of 45
 26.    W.P.(Crl.) No.373/2010

       P.K. Maheshwari                                     ...        Petitioner
                                     Through       None.
                      Versus

       Central Bureau of Investigation             ...           Respondent
                          Through      Mr. Gopal Subramanyam, Solicitor
                                       General with Mr. Vikas Pahwa, standing
                                       counsel with Mr. Devansh Mehta and Mr.
                                       Saurabh Soni, Advs.

27.    W.P.(Crl.) No.383/2010

       J.M. Sahai                                       ...           Petitioner
                              Through        Mr.D.C. Mathur, Sr. Adv. with
                                             Mr. Amardeep Singh, Mr. D.K. Mathur,
                                             Advs.
                      Versus

       Central Bureau of Investigation             ...           Respondent
                          Through      Mr. Gopal Subramanyam, Solicitor
                                       General with Mr. Vikas Pahwa, standing
                                       counsel with Mr. Devansh Mehta and Mr.
                                       Saurabh Soni, Advs.

28.    W.P.(Crl.) No.520/2010

       J.B. Bhatia & Anr.                                  ...        Petitioners
                                     Through       None.
                      Versus

       State
       Through Central Bureau of Investigation   ...           Respondent
                        Through      Mr. Gopal Subramanyam, Solicitor
                                     General with Mr. Vikas Pahwa, standing
                                     counsel with Mr. Devansh Mehta and Mr.
                                     Saurabh Soni, Advs.




W.P.(Crl.)No.80/2010 alongwith connected matters                    Page 9 of 45
 29.    W.P.(Crl.) No.521/2010

       Surinder Pal                                        ...       Petitioner
                                             Through       None.
                      Versus

       State
       Through Central Bureau of Investigation   ...           Respondent
                        Through      Mr. Gopal Subramanyam, Solicitor
                                     General with Mr. Vikas Pahwa, standing
                                     counsel with Mr. Devansh Mehta and Mr.
                                     Saurabh Soni, Advs.

30.    W.P.(Crl.) No.522/2010

       Prem Chand Meena & Ors.                             ...       Petitioners
                            Through                None.
                  Versus

       The Central Bureau of Investigation        ...           Respondent
                         Through      Mr. Gopal Subramanyam, Solicitor
                                      General with Mr. Vikas Pahwa, standing
                                      counsel with Mr. Devansh Mehta and Mr.
                                      Saurabh Soni, Advs.

31.    W.P.(Crl.) No.523/2010

       J.B. Bhatia                                         ...       Petitioner
                                     Through       None.
                      Versus

       State
       Through Central Bureau of Investigation   ...           Respondent
                        Through      Mr. Gopal Subramanyam, Solicitor
                                     General with Mr. Vikas Pahwa, standing
                                     counsel with Mr. Devansh Mehta and Mr.
                                     Saurabh Soni, Advs.

32.    W.P.(Crl.) No.524/2010

       Surinder Pal                                        ...       Petitioner
                                     Through       None.
W.P.(Crl.)No.80/2010 alongwith connected matters                   Page 10 of 45
                       Versus

       State
       Through Central Bureau of Investigation   ...           Respondent
                        Through      Mr. Gopal Subramanyam, Solicitor
                                     General with Mr. Vikas Pahwa, standing
                                     counsel with Mr. Devansh Mehta and Mr.
                                     Saurabh Soni, Advs.

33.    W.P.(Crl.) No.892/2010

       Sh. Chander Prakash                               ...           Petitioner
                                     Through       Mr.Jatan Singh, Adv.
                      Versus

       Central Bureau of Investigation             ...           Respondent
                          Through      Mr. Gopal Subramanyam, Solicitor
                                       General with Mr. Vikas Pahwa, standing
                                       counsel with Mr. Devansh Mehta and Mr.
                                       Saurabh Soni, Advs.

34.    W.P.(Crl.) No.990/2010

       Shri Ram Bhaj Bansal & Ors.                         ...         Petitioners
                              Through              None.
                  Versus

       Central Bureau of Investigation             ...           Respondent
                          Through      Mr. Gopal Subramanyam, Solicitor
                                       General with Mr. Vikas Pahwa, standing
                                       counsel with Mr. Devansh Mehta and Mr.
                                       Saurabh Soni, Advs.

35.    W.P.(Crl.) No.991/2010

       Shree Bhagwan Bhardwaj                              ...         Petitioner
                            Through                None.
                  Versus

       Central Bureau of Investigation             ...           Respondent
                          Through      Mr. Gopal Subramanyam, Solicitor
                                       General with Mr. Vikas Pahwa, standing
W.P.(Crl.)No.80/2010 alongwith connected matters                      Page 11 of 45
                                              counsel with Mr. Devansh Mehta and Mr.
                                             Saurabh Soni, Advs.


36.    W.P.(Crl.) No.992/2010

       Shri Krishnan Mohan                                 ...        Petitioner
                                             Through       None.
                      Versus

       Central Bureau of Investigation             ...           Respondent
                          Through      Mr. Gopal Subramanyam, Solicitor
                                       General with Mr. Vikas Pahwa, standing
                                       counsel with Mr. Devansh Mehta and Mr.
                                       Saurabh Soni, Advs.

37.    W.P.(Crl.) No.1026/2010

       Shri Sudhir Mehta & Ors.                            ...        Petitioner
                               Through             None.
                   Versus

       Central Bureau of Investigation             ...           Respondent
                          Through      Mr. Gopal Subramanyam, Solicitor
                                       General with Mr. Vikas Pahwa, standing
                                       counsel with Mr. Devansh Mehta and Mr.
                                       Saurabh Soni, Advs.

        CORAM:
        HON'BLE THE CHIEF JUSTICE
        HON'BLE MR. JUSTICE MANMOHAN

1. Whether reporters of the local papers be allowed to see the judgment? Yes
2. To be referred to the Reporter or not?                                Yes
3. Whether the judgment should be reported in the Digest?                Yes

DIPAK MISRA, CJ

       In this batch of writ petitions, we are required to answer the reference

made by the learned Single Judge in respect of the following question:

W.P.(Crl.)No.80/2010 alongwith connected matters                    Page 12 of 45
                "Whether an order on charge framed by a Special
               Judge under the provisions of Prevention of Corruption
               Act, being an interlocutory order, and when no revision
               against the order or a petition under Section 482 of
               Cr.P.C. lies, can be assailed under Article 226/227 of
               the Constitution of India, whether or not the offences
               committed include the offences under Indian Penal
               Code apart from offences under Prevention of
               Corruption Act?"


2.     Before dwelling upon the issue under reference, it would be apt to state

under what circumstances the reference arose.         For the said purpose, it is

necessitous to have a brief advertence to the facts in the referral order. The

petitioners had filed writ petitions for quashment of the orders of the learned

Special Judge framing charges for the offence punishable under Prevention of

Corruption Act, 1988 (for short „the 1988 Act‟) along with or without charges

for offence under India Penal Code (for short „the IPC‟). As the order of

reference would reveal, the learned Single Judge has taken note of the fact that

some of the petitions were filed under Articles 226 and 227 of the Constitution

of India and some petitioners had filed criminal revisions which were converted

to writ petitions on such a prayer being made and further some writ petitions

were filed after dismissal of the revision petitions as this Court had held that the

revision petition for quashing of the charge framed under the 1988 Act was not

maintainable. The learned Single Judge took note of the decision in Dharambir

Khattar v. Central Bureau of Investigation, 159 (2009) DLT 636. In the said

case, another learned Single Judge has opined thus:
W.P.(Crl.)No.80/2010 alongwith connected matters                   Page 13 of 45
                "32. To conclude this part of the discussion it is held that
               in the context of Section 19 (3) (c) the words "no Court
               shall exercise the powers of revision in relation to any
               interlocutory order passed in any inquiry, trial..."
               includes an interlocutory order in the form of an order on
               charge or an order framing charge. On a collective
               reading of the decisions in V.C.Shukla and Satya
               Narayan Sharma, it is held that in terms of Section 19 (3)
               (c) PCA, no revision petition would be maintainable in
               the High Court against order on charge or an order
               framing charge passed by the Special Court.

               33. Therefore, in the considered view of this Court, the
               preliminary objection of the CBI to the maintainability of
               the present petitions is required to be upheld......"


3.     Thereafter, the learned Single Judge referred to the decision in R.C.

Sabharwal v. Central Bureau of Investigation, 166 (2010) DLT 362, wherein

another learned Single Judge has held thus:


               "56. I therefore hold that (i) Revision Petition is not
               maintainable against an order framing charge or directing
               framing of charge in a case attracting the provisions of
               Prevention of Corruption Act, 1988; (ii) Inherent Powers
               of the High Court cannot be invoked to challenge an
               order of the above-referred nature and; (iii) Writ Petition
               under Article 226/227 of the Constitution is maintainable
               against an order of the above-referred nature."


4.     As Dhingra, J. did not agree with the view about the maintainability of a

writ petition and also noticed that divergent views had been expressed by two

other learned Judges he framed the question which has been reproduced


W.P.(Crl.)No.80/2010 alongwith connected matters                     Page 14 of 45
 hereinabove and referred the matter to the larger Bench. Because of the said

reference, the matter has been placed before us.


5.     In the case of Dharambir Khattar (supra), it has been held that no

revision petition under Section 397 read with Section 401 of the Criminal

Procedure Code would lie in respect of an interlocutory order in the form of an

order on charge or an order framing charge under the 1988 Act. In R.C.

Sabharwal (supra), the learned Single Judge concurred with the view expressed

in Dharambir Khattar (supra) wherein the other learned Single Judge expressed

the opinion that "no revision would lie in respect of an interlocutory order

including an interlocutory order in the form of an order on charge or an order

framing charge" but proceeded to opine that the constitutional remedy under

Articles 226 and 227 of the Constitution is not barred.


6.     As far as the exercise of power under Section 482 is concerned, the

learned Single Judge referred to the decisions in CBI v. Ravi Shankar

Srivastava, (2006) 7 SCC 188, Dharimal Tobacoo Products Ltd. & Ors. v.

State of Maharashtra & Anr., AIR 2009 SC 1032; Madhu Limaye v. The

State of Maharashtra, (1977) 4 SCC 551, Krishnan v. Krishnaveni, (1997) 4

SCC 241 and State vs. Navjot Sandhu, (2003) 6 SCC 641 and held thus:


               "37. In view of the authoritative pronouncement of the
               Hon„ble Supreme Court in the case of Navjot Sandhu
               (supra), coupled with its earlier decisions in the case of
W.P.(Crl.)No.80/2010 alongwith connected matters                   Page 15 of 45
                Madhu Limaye (supra), it cannot be disputed that
               inherent powers of the High Court, recognized in
               Section 482 of the Code of Criminal Procedure,
               cannot be used when exercise of such powers would
               be in derogation of an express bar contained in a
               statutory enactment, other than the Code of Criminal
               Procedure. The inherent powers of the High Court
               have not been limited by any other provisions
               contained in the Code of Criminal Procedure, as is
               evident from the use of the words ―Nothing in this
               Code‖ in Section 482 of the Code of Criminal Procedure,
               but, the powers under Section 482 of the Code of
               Criminal Procedure cannot be exercised when exercise
               of such powers would be against the legislative
               mandate contained in some other statutory enactment
               such as Section 19(3)(c) of Prevention of Corruption
               Act."


7.     However, the learned Single Judge in R.C. Sabharwal (supra) proceeded

to hold, as has been indicated earlier, that a writ petition under Articles 226 and

227 of the Constitution of India would be maintainable.


8.     Be it noted, the learned referral Judge, before framing the question, has

opined thus:


               "However, since there are two views, one expressed by
               the Bench of Justice Jain in R.C. Sabharwal‟s (supra)
               case and one held by the Bench of Justice Muralidhar in
               Dharamvir Khattar‟s case (supra) and by this Bench, I
               consider that it was a fit case where a Larger Bench
               should set the controversy at rest."




W.P.(Crl.)No.80/2010 alongwith connected matters                   Page 16 of 45
        The aforesaid observation has come because of what the learned Single

Judge has stated in Dharambir Khattar case (supra). We think it appropriate to

reproduce the same:


               "28. ... the opening words of Section 27 PCA are
               "subject to the provisions of this Act...." Clearly,
               therefore, Section 27 PCA would be subject to Section 19
               (3) (c). Section 22 only talks of the context in
               which      CrPC would         apply subject to certain
               modifications. Section 22 (d) PCA reads as under:

                      "22 (d) in sub-section (1) of section 397, before the
                      Explanation, the following proviso had been
                      inserted, namely:-

                      "Provided that where the powers under this section
                      are exercised by a court on an application made by
                      a party to such proceedings, the court shall not
                      ordinarily call for the record of the
                      proceedings,

                      (a) without giving the other party an
                      opportunity of showing cause why the record
                      should not be called for; or

                      (b) if it is satisfied that an examination of the
                      record of the proceedings may be made from the
                      certified copies."

               29. The fact that the procedural aspect as regards the
               hearing of the parties has been incorporated in Section 22
               does not really throw light on whether an order on charge
               would be an interlocutory order for the purposes of
               Section 19 (3) (c) PCA. A collective reading of the two
               provisions indicates that in the context of order on charge
               an order discharging the accused may be an order that
               would be subject-matter of a revision petition at the
               instance perhaps of        the prosecution. Since        all
               provisions of the statute have to be given meaning,
W.P.(Crl.)No.80/2010 alongwith connected matters                     Page 17 of 45
                a harmonious construction of the three provisions
               indicates that the kinds of orders which can be challenged
               by way of a revision petition in the High Court is
               narrowed down to a considerable extent as explained in
               the case of Satya Narayan Sharma."


9.     The learned referral Judge has perceived a difference of opinion in

Dharambir Khattar (supra) and R.C. Sabharwal (supra) on the basis of the

perception that in Dharambir Khattar (supra), the learned Single Judge has

dealt with the submission of the prosecution that invocation of inherent power

under Section 482 of the Cr.P.C. and the exercise of power under Article 227

does not survive after the authoritative pronouncement in the case of Navjot

Sandhu (supra), whereas in the R.C. Sabharwal (supra), it has been clearly held

that apart from the constitutional remedy all statutory remedies are barred. It is

worth noting that the learned Judge in Dharambir Khattar (supra) though has

noted the submissions and taken note of the pronouncement in the case of

Navjot Sandhu (supra) had really not opined with regard to maintainability of

an application under Section 482 of the Code of Criminal Procedure or the

maintainability of a writ petition under Article 227 of the Constitution of India.


10.    At this juncture, it is worth noting, in the order under reference various

paragraphs of R.C. Sabharwal (supra) have been quoted in extenso wherein

emphasis has been laid on curbing of corruption, expeditious trial and the

curtailment of the revisional power.               Thereafter, the learned Single Judge


W.P.(Crl.)No.80/2010 alongwith connected matters                        Page 18 of 45
 referred to the decisions in Nagendra Nath Bora v. Commissioner of Hills

Division and Appeals, Assam, AIR 1958 SC 398; Nihandra Bag v. Mahendra

Nath Ghughu, AIR 1963 SC 1895; Sarpanch, Lonand Grampanchayat v.

Ramgiri Gosavi & Another, AIR 1968 SC 222; Maruti Bala Raut v. Dashrath

Babu Wathare & Others, (1974) 2 SCC 615; Babhutmal Raichand Oswal v.

Laxmibai R. Tarte & Another, AIR 1975 SC 1297; Jagir Singh v. Ranbir

Singh & Another, AIR 1979 SC 381; Vishesh Kumar v. Shanti Prasad, AIR

1980 SC 892; Khalil Ahmed Bashir Ahmed v. Tufelhussein Samasbhai

Sarangpurwala, AIR 1988 SC 184; M.C. Mehta v. Kamal Nath & Others,

AIR 2000 SC 1997 and Ranjeet Singh v. Ravi Prakash, AIR 2004 SC 3892

and expressed the view as under:


               "25. It is well known fact that trials of corruption
               cases are not permitted to proceed further easily and
               a trial of corruption case takes anything upto 20
               years in completion. One major reason for this state
               of affairs is that the moment charge is framed, every
               trial lands into High Court and order on charge is
               invariably assailed by the litigants and the High Court
               having flooded itself with such revision petitions,
               would take any number of years in deciding the
               revision petitions on charge and the trials would
               remain stayed. Legislature looking at this state of
               affairs, enacted provision that interlocutory orders
               cannot be the subject matter of revision petitions.
               This Court for reasons as stated above, in para No. 3 &
               4 had considered the state of affairs prevalent and came
               to conclusion that no revision against the order of
               framing of charge or order directing framing of charge
               would lie. Similarly, a petition under Section 482 of Cr.
               P.C. would also not lie. I am of the opinion that once
W.P.(Crl.)No.80/2010 alongwith connected matters                  Page 19 of 45
                this Court holds that a petition under Article 227 would
               lie, the result would be as is evident from the above
               petitions that every order on charge which earlier used to
               be assailed by way of revision would be assailed in a
               camouflaged manner under Article 227 of the
               Constitution and the result would be same that
               proceedings before the trial court shall not proceed.

               26. The decisions on a petition assailing charge
               requires going through the voluminous evidence
               collected by the CBI, analyzing the evidence against each
               accused and then coming to conclusion whether the
               accused was liable to be charged or not. This exercise is
               done by Special Judge invariably vide a detailed
               speaking order. Each order on charge of the Special
               Judge, under Prevention of Corruption cases, normally
               runs into 40 to 50 pages where evidence is discussed in
               detail and thereafter the order for framing of charge is
               made. If this Court entertains petitions under Article 227
               of the Constitution to re-appreciate the evidence collected
               by CBI to see if charge was liable to be framed or, in
               fact, the Court would be doing so contrary to the
               legislative intent. No court can appreciate arguments
               advanced in a case on charge without going through
               the entire record.        The issues of jurisdiction and
               perversity are raised in such petitions only to get the
               petition admitted. The issue of jurisdiction is rarely
               involved. The perversity of an order can be argued in
               respect of any well written judgment because perversity
               is such a term which has a vast meaning and an order
               which is not considered by a litigant in its favour is
               always considered perverse by him and his counsel.
               Therefore, entertaining a petition under Article 227 of the
               Constitution against an order on charge would amount to
               doing indirectly the same thing which cannot be done
               directly, I consider that no petition under Article 227 can
               be entertained.
                                                        (Emphasis added)




W.P.(Crl.)No.80/2010 alongwith connected matters                    Page 20 of 45
 11.    As the learned Single Judge in the order of reference, apart from framing

the question, has also observed, to put the controversy raised by the decisions in

Dharambir Khattar (supra), R.C. Sabharwal (supra) to rest, we think is

appropriate to advert to three facets which emanate for consideration:

(a)    Whether an order framing charge under the 1988 Act would be treated as

       an interlocutory order thereby barring the exercise of revisional power of

       this Court?

(b)    Whether the language employed in Section 19 of the 1988 Act which bars

       the revision would also bar the exercise of power under Section 482 of

       the Cr.P.C. for all purposes?

(c)    Whether the order framing charge can be assailed under Article 227 of

       the Constitution of India?


12.    To answer the first issue, it is appropriate to refer to Section 19(3) of the

1988 Act. It reads as follows:


               "19(3) Notwithstanding anything contained in the Code of
               Criminal Procedure, 1973 (2 of 1974),-
               (a) no finding, sentence or order passed by a special
               Judge shall 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
               under sub- section (1), unless in the opinion of that court, a
               failure of justice has in fact been occasioned thereby;

               (b) no court shall stay the proceedings under this Act on
               the ground of any error, omission or irregularity in the
               sanction granted by the authority, unless it is satisfied that
W.P.(Crl.)No.80/2010 alongwith connected matters                    Page 21 of 45
                such error, omission or irregularity has resulted in a failure
               of justice;

               (c) no court shall stay the proceedings under this Act on
               any other ground and no court shall exercise the powers of
               revision in relation to any interlocutory order passed in any
               inquiry, trial, appeal or other proceedings.
               (4) In determining under sub-section (3) whether the
               absence of, or any error, omission or irregularity in, such
               sanction has occasioned or resulted in a failure of justice
               the court shall have regard to the fact whether the objection
               could and should have been raised at any earlier stage in
               the proceedings.

               Explanation.-- For the purposes of this section,--
               (a) error includes competency of the authority to grant
               sanction;
               (b) a sanction required for prosecution includes
               reference to any requirement that the prosecution shall be at
               the instance of a specified authority or with the sanction of
               a specified person or any requirement of a similar nature."
                                                          [Emphasis added]



13.    Section 19(3)(c) uses the word „any interlocutory order passed in any

inquiry, trial, appeal or other proceedings‟. Learned counsel for the petitioners

would submit that the expressions interlocutory order and final order have been

the subject matter of number of decisions and in fact the interpretation of the

said expression has been partly borrowed from the interpretation given to the

said expression by the English court. Reference has been made to Shubrook v.

Tufnell, 1882 (IX) QB 621, wherein it has been opined thus:


               "...The first clause of the head note is too wide, the Court
W.P.(Crl.)No.80/2010 alongwith connected matters                    Page 22 of 45
                did not decide the general proposition there laid down, but
               only held that where the decision of the Court on the point
               submitted to it could not in any event necessitate the
               entering of final judgment for either party, the decision was
               interlocutory..."


14.    Learned counsel for the petitioners have also referred to Salaman v.

Warner and others, 1891 (1) QB 734 and Bozson v. Altrincham Urban District

Council, (1903) 1 KB 547.            After referring to the said decisions, learned

counsel for the petitioners have placed reliance on a paragraph from Salter Rex

& Co. v. Ghosh, [1971] 2 Q.B. 597. Lord Denning MR speaking for Court of

Appeal observed as follows:


               "There is a note in the Supreme Court Practice, 1970, under
               R.S.C. Order 59, Rule 4, from which it appears that
               different tests have been stated from time to time as to what
               is final and what is interlocutory. In Standard Discount Co.
               Vs. La Grange and Salaman Vs. Warner Lord Esher M.R.
               said that the test was the nature of the application to the
               Court and not the nature of the order which the court
               eventually made. But in Bozson v. Altrincham Urban Distt.
               Council, the court said that the test was the nature of the
               order as made. Lord Alverstone, C.J said that the test is:
               "Does the judgment or order, as made, finally dispose of
               the rights of the parties?" Lord Alverstone, C.J was right in
               logic but Lord Esher M.R. was right in experience. Lord
               Esher‟s test has always been applied in practice... So I
               would apply Lord Esher‟s test to an order refusing a new
               trial. I took to the application for a new trial and not to the
               order made...."



15.    Reliance has also been placed on White v. Brounton, (1984) 3 WLR 105


W.P.(Crl.)No.80/2010 alongwith connected matters                     Page 23 of 45
 where the Court of Appeal has held thus:


               "More recently in Steinway & Sons v. Broadhurst-Clegg
               (unreported) 21 February 1983, this court followed Salter
               Rex & Co. v. Ghosh [1971] 2 Q.B. 597 and, applying the
               application approach to a judgment in default of defence,
               held that it was an interlocutory judgment."



16.    It is urged that in the courts of England, the "application approach" is to

see the effect of which a decision is in vogue. Reference has been made to the

approach in the United States of America which is similar to the application

approach which is prevalent in India. Inspiration has been drawn from Corpus

Juris Secundum [Volume Nos. 49 and 60]. In Volume 60 at page 7, wherein the

expression „interlocutory order‟ has been defined as an order pending a cause,

deciding some point or matter essential to the progress of the suit. The learned

counsel for the petitioners have submitted that the concept of interlocutory order

was dealt with by the Federal Court in the case of S. Kuppuswami Rao v. The

Governor General of India, AIR 1949 FC 1, wherein the Federal Court after

referring to Salaman's case (supra) has opined as it is also not a final order, as

the order is not on a point which, decided either way, would terminate the

matter before the Court finally.           In the said case the Federal Court was

construing the expression „final order‟ in the Government of India Act, 1935.

Thereafter, the expressions „final order‟ and „interlocutory order‟ came up for

consideration before the Constitution Bench in Mohan Lal Magan Lal Thakkar

W.P.(Crl.)No.80/2010 alongwith connected matters                   Page 24 of 45
 (supra) wherein the majority view was an interlocutory order, though not

conclusive of the main dispute may be conclusive as to the subordinate matter

with which it deals. In the case of Amar Nath v. State of Haryana, (1977) 4

SCC 137 while dealing with the expression „interlocutory order‟ in the context

of Section 397 of the Code opined that the interlocutory order as used under

Section 397(2) of the Code is in a „restricted sense and not in any broad or

artistic sense‟ and it only denotes orders of a purely interim or temporary nature

which does not touch upon any important rights or liabilities of the parties. In

Parmeshwari Devi v. State, (1977) 1 SCC 169 the Apex Court has opined that

the test to determine whether an order is an interlocutory or not was whether the

order affected any rights of the parties. Similarly, view has been expressed in

Sitaram Pande v. Uttam, (1999) 3 SCC 134, K.K. Patel v. State of Gujarat,

(2000) 6 SCC 195, Poonam Chand Jain v. Fazru, (2005) SCC (Cri.) 190.


17.    Relying on the aforesaid pronouncements, it is propounded by learned

counsel for the petitioners that framing of charge under the 1988 Act cannot

have the character of an interlocutory order as it substantially affects the rights

of a party. Learned counsel would further submit that the interpretation placed

on interlocutory order which was done in the context of Section 397(2) of the

Code of Criminal Procedure in the cases of Madhu Limaye (supra), Amar Nath

(supra) and the same line of cases has to be followed inasmuch as the language

used in Section 19(3)(c) of the 1988 Act is pari materia with Section 397(2) of
W.P.(Crl.)No.80/2010 alongwith connected matters                   Page 25 of 45
 the Code. On the issue of pari materia learned counsel for the petitioners have

commended us to the decisions rendered in Tribeni Prasad Singh v. Ramasray

Prasad, AIR 1931 Pat 241 [FB], Mohindra Supply Co v. Governor General in

Council, AIR 1954 PH 211 [FB], State of Madras v. Vaidyanathan Iyer, AIR

1958 SC 61, Shah & Co. v. State of Maharashtra, AIR 1967 SC 1877,

Sankarayarayanan Nair v. P.V. Balakrishnan, (1972) 1 SCC 318, Shri Kishan

v. Mahabir Singh, ILR (1975) 1 Del 575, Lila Gupta v. Laxmi Narian, (1978)

3 SCC 258, TDM Infrastructure P. Ltd. v. UE Development India, (2008) 14

SCC 271 and Lalu Prasad Yadav v. State of Bihar, (2010) 5 SCC 1. Relying

on the same, it is canvassed that Section 19(3)(c) of 1988 Act and Section

397(2) relate to the same subject matter that is statutory provision to maintain

revision petition and the operation and scope of the same and the language used

in the said two provisions has the character of „pari materia‟. It is also urged

that in the case of Satya Narayan Sharma v. State of Rajasthan, (2001) 8 SCC

607 the Apex Court has held that the operative portion of Section 19(3)(c) of

1988 Act is identical to Section 397(2) of the Code.


18.    The learned Solicitor General would submit that whether a charge under

the 1988 Act is not an interlocutory order in view of the decision rendered in the

case of V.C. Shukla v. CBI, 1980 (Suppl.) SC 921 as a similar provision in

Section 11A of the Special Courts Act, 1979 (for short „the 1979 Act‟) has been

interpreted in the case of V.C. Shukla (supra). The relevant part of Section 11A
W.P.(Crl.)No.80/2010 alongwith connected matters                  Page 26 of 45
 is reproduced below:


               "Appeal (1) Notwithstanding anything in the Code, an
               appeal shall lie as of right from any judgment, sentence or
               order, not being interlocutory order, of a Special Court to
               the Supreme Court both on facts and on law...
               (3) Except as aforesaid, no appeal or revision shall lie to
               any court from any judgment, sentence or order of a
               Special Court."



19.    While interpreting sub-section (1) which has used the words

„interlocutory order‟ it has been opined that the expression „interlocutory order‟

in the 1979 Act had been used in its natural sense and not in a special or wider

sense, as used in Section 397(2) of the Code of Criminal Procedure.


20.    Their Lordships referred to the decisions in Madhu Limaye (supra),

Amar Nath (supra) and pose the question whether or not the term „interlocutory

order‟ used in Section 11(1) of the 1979 Act should be given the same meaning

as the very term appearing in Section 397(2) of the Code. Regard being had to

the aims and objects of the Act being speediest disposal of cases, cutting down

all possible delays, terms their Lordships opined that the term „interlocutory

order‟ should be so interpreted so as to advance the object of the Act rather than

retard it. In paragraph 19 of the decision their Lordships have held thus:


               "19. The aforesaid observations, therefore, clearly show
               that the heart and soul of the Act is speedy disposal and
               quick dispatch in the trial of these cases. It is, therefore,
               manifest that the provisions of the Act must be interpreted
W.P.(Crl.)No.80/2010 alongwith connected matters                    Page 27 of 45
                so as to eliminate all possible avenues of delay or means of
               adopting dilatory tactics by plugging every possible
               loophole in the Act through which the disposal of the case
               may be delayed. Indeed if this be the avowed object of the
               Act, could it have been intended by the Parliament that
               while the Criminal Procedure Code gives a right of revision
               against an order which, though not purely interlocutory, is
               either intermediate or quasi-final, the Act would provide a
               full-fledged appeal against such an order. If the
               interpretation as suggested by the counsel for the appellant
               is accepted, the result would be that this Court would be
               flooded with appeals against the order of the Special Court
               framing charges which will impede the progress of the trial
               and delay the disposal of the case which is against the very
               spirit of the Act. We are of the opinion that it was for this
               purpose that a non obstante clause was put in Section 11 of
               the Act so as to bar appeals against any interlocutory order
               whether it is of an intermediate nature or is quasi-final. The
               Act applies only to specified number of cases which fulfil
               the conditions contained in the provisions of the Act and in
               view of its special features, the liberty of the subject has
               been fully safeguarded by providing a three-tier system as
               indicated above."



21.    Eventually, in paragraphs 45 to 47 it has been opined thus:


               "45. On a true construction of Section 11(1) of the Act
               and taking into consideration the natural meaning of the
               expression 'interlocutory order', there can be no doubt that
               the order framing charges against the appellant under the
               Act was merely an interlocutory order which neither
               terminated the proceedings nor finally decided the rights of
               the parties. According to the test laid down in Kuppuswami
               case the order impugned was undoubtedly an interlocutory
               order. Taking into consideration, therefore, the natural
               meaning of interlocutory order and applying the non
               obstante clause, the position is that the provisions of the
               Code of Criminal Procedure are expressly excluded by the
               non obstante clause and therefore Section 397(2) of the
               Code cannot be called into aid in order to hold that the
W.P.(Crl.)No.80/2010 alongwith connected matters                    Page 28 of 45
                order impugned is not an interlocutory order. As the
               decisions of this Court is the cases of Madhu Limaye
               (supra) and Amarnath (supra) were given with respect to
               the provisions of the Code, particularly Section 397(2),
               they were correctly decided and would have no application
               to the interpretation of Section 11(1) of the Act, which
               expressly excludes the provisions of the Code of Criminal
               Procedure by virtue of the non obstante clause.

               46. We feel that one reason why no appeal was provided
               against an interlocutory order like framing of the charges,
               as construed by us so far as the Act is concerned, may have
               been that it would be against the dignity and decorum of
               the very high status which the Special Judge under the Act
               enjoys in trying the case against an accused in that the
               Judge is a sitting Judge of a High Court and therefore must
               be presumed to frame the charges only after considering the
               various principles and guide-lines laid down by other High
               Courts and this Court in some of the cases referred to
               above.

               47. Thus, summing up the entire position the inescapable
               conclusion that we reach is that giving the expression
               'interlocutory order' its natural meaning according to the
               tests laid down, as discussed above, particularly in
               Kuppuswamy (supra) and applying the non obstante clause,
               we are satisfied that so far as the expression 'interlocutory
               order' appearing in Section 11(1) of the Act is concerned, it
               has been used in the natural sense and not in a special or a
               wider sense as used by the Code in Section 397(2). The
               view taken by us appears to be in complete consonance
               with the avowed object of the Act to provide for a most
               expeditious trial and quick dispatch of the case tried by the
               Special Court, which appears to be the paramount intention
               in passing the Act."


22.    Desai, J. in his concurring opinion after scanning the anatomy of Section

11(1) of the 1979 Act and referring to the various decisions in the context of

Code of Criminal Procedure concurred with the view expressed by Fazal Ali, J.

W.P.(Crl.)No.80/2010 alongwith connected matters Page 29 of 45 for himself and A.P. Sen, J. The learned counsel appearing for the petitioners would submit that the expression „interlocutory order‟ found in Section 19(3)(c) of the 1988 Act has to be given a broad meaning. To bolster the said submissions, they have referred to certain paragraphs from Maxwell‟s, "The Interpretation of Statutes", Craies on „Statute Law‟ and the decision in Sirsilk Ltd. v. Textiles Committee, 1989 Supp. (1) SCC 168. They have also drawn inspiration from the observations in Satya Narayan Sharma (supra) that the language employed in Section 19(3)(c) of the 1988 Act is identical to Section 397(2). It is also urged that if the same is treated as an interlocutory order, an anomalous situation would come into existence. Reference has been made to Sections 22 and 27 of the 1988 Act. The said provisions read as under:

"22. The Code of Criminal Procedure, 1973 to apply subject to certain modifications - The provisions of the Code of Criminal Procedure, 1973 (2 of 1974), shall in their application to any proceeding in relation to an offence punishable under this Act have effect as if, -
X X X X
27. Appeal and revision - Subject to the provisions of this Act, the High Court may exercise, so far as they may be applicable, all the powers of appeal and revision conferred by the Code of Criminal Procedure, 1973 (2 of 1974) on a High Court as if the court of the Special Judge were a court of Session trying cases within the local limits of the High Court."

23. Relying on the said provision, it is contended that the procedure provided W.P.(Crl.)No.80/2010 alongwith connected matters Page 30 of 45 under the Code of Criminal Procedure, 1973 has been incorporated by the legislature to an offence under the 1988 Act and, therefore, any amendment in the legislation to the Code would not be read into the 1988 Act. Pyramiding the said submission, it is urged when there is a dictum the revision can be filed against an interlocutory order framing charge, the same would be permissible. The aforesaid submissions, in our considered opinion, really do not merit consideration as in the case of V.C. Shukla (supra) the Apex Court had made a clear distinction between the framing of charge to be an interlocutory order in the statutory backdrop of Section 397(2) of the Code of Criminal Procedure and the 1979 Act. Their Lordships have given a natural meaning to the interlocutory order and not a wider meaning in the context of the said enactment. The very purpose of the trial under the 1988 Act is the speedy disposal and to curb corruption there is justification to hold that the interpretation placed by the Lordships on the term of interlocutory order in the context of 1979 Act to apply to the 1988 Act. The submission that under the 1979 Act the trial is held by the sitting Judge of the High Court and had the trial been by a court of Session makes immense difference is totally immaterial. In our considered opinion, the order of framing of charge under the 1988 Act is an interlocutory order and once it is held to be an interlocutory order no revision petition under Section 401 read with Section 397(2) would lie to the High Court.

W.P.(Crl.)No.80/2010 alongwith connected matters Page 31 of 45

24. The next issue that emerges for consideration whether a petition for an application on the Section 482 would lie to the High Court. Learned counsel for the petitioners would submit that inherent power of this Court under Section 482 of the Code is not ousted. It is seemly to note that learned counsel for both sides have placed reliance on the decisions rendered in Satya Narayan Sharma (supra), Navjot Sandhu (supra) and State v. K. Rajendran, (2008) 8 SCC 673. In the case of Satya Narayan Sharma (supra) the question arose with regard to grant of stay in exercise of power under Section 482 of the Code. His Lordship S.N. Variava after referring to the decisions in Madhu Limaye (supra), Janata Dal v. H.S. Chowdhary, (1992) 4 SCC 305, Indra Sawhney v. Union of India, (2000) 1 SCC 168 and scanning the anatomy of Section 19(3)(c) of the 1988 Act came to hold that in view of the language employed in Section 19(a) and (b) and the prohibition contained in Section 19(3)(c) of the Act a court is exercising inherent jurisdiction under Section 482 of the Code of Criminal Procedure Code is not entitled to pass an order of stay. Thereafter, his Lordship in paragraphs 15 to 17 opined thus:

"15. There is another reason also why the submission that Section 19 of the Prevention of Corruption Act would not apply to the inherent jurisdiction of the High Court, cannot be accepted. Section 482 of the Criminal Procedure Code starts with the words "Nothing in this Code". Thus the inherent power can be exercised even if there was a contrary provision in the Criminal Procedure Code. Section 482 of the Criminal Procedure Code does not provide that inherent jurisdiction can be exercised notwithstanding any W.P.(Crl.)No.80/2010 alongwith connected matters Page 32 of 45 other provision contained in any other enactment. Thus if an enactment contains a specific bar then inherent jurisdiction cannot be exercised to get over that bar. As has been pointed out in the cases of Madhu Limaye (supra), Janata Dal v. H.S. Chowdhary, (1992) 4 SCC 305, Indra Sawhney v. Union of India, (2000) 1 SCC 168 the inherent jurisdiction cannot be resorted to if there was a specific provision or there is an express bar of law.

16. We see no substance in the submission that Section 19 would not apply to a High Court. Section 5(3) of the said Act shows that the Special Court under the said Act is a Court of Session. Therefore the power of revision and/or the inherent jurisdiction can only be exercised by the High Court.

17. Thus in cases under the Prevention of Corruption Act, there can be no stay of trials. We clarify that we are not saying that proceedings under Section 482 of the Criminal Procedure Code cannot be adapted. In appropriate cases proceedings under Section 482 can be adapted.

However, even if petition under Section 482 Criminal Procedure Code is entertained there can be no stay of trials under the said Act. It is then for the party to convince the Court concerned to expedite the hearing of that petition. However, merely because the Court concerned is not in a position to take up the petition for hearing would be no ground for staying the trial even temporarily."

25. Hon‟ble Thomas, J. in his concurring view has opined thus:

"28. The mere fact that yet another prohibition was also tagged with the above does not mean that the legislative ban contained in clause (c) is restricted only to a situation when the High Court exercises powers of revision. It would be a misinterpretation of the enactment if a court reads into clause (c) of Section 19(3) a power to grant stay in exercise of the inherent powers of the High Court."
W.P.(Crl.)No.80/2010 alongwith connected matters Page 33 of 45

26. In Navjot Sandhu (supra) the Apex Court was dealing with an order passed by the learned Single Judge in a petition under Article 227 of the Constitution of India read with Section 482 of the Code against an interlocutory order of the Special Court regarding admissibility of the intercepted communications as evidence. Their Lordships referred to Section 34 of the Prevention of Terrorism Act, 202 (for short „the POTA‟). The said provision which deals with appeal reads as follows:

"34. Appeal - (1) Notwithstanding anything contained in the Code, an appeal shall lie from any judgment, sentence or order, not being an interlocutory order, of a Special Court to the High Court both on facts and on law. Explanation- For the purposes of this section, „High Court‟ means a High Court within whose jurisdiction, a Special Court which passed the judgment, sentence or order, is situated.
(2) Every appeal under sub-section (1) shall be heard by a Bench of two Judges of the High Court.
(3) Except as aforesaid, no appeal or revision shall lie to any court from any judgment, sentence or order including an interlocutory order of a Special Court.
(4) Notwithstanding anything contained in sub-section (3) of Section 378 of the Code, an appeal shall lie to the High Court against an order of the Special Court granting or refusing bail.
(5) Every appeal under this section shall be preferred within a period of thirty days from the date of the judgment, sentence or order appealed from:
Provided that the High Court may entertain an appeal after the expiry of the said period of thirty days if it is satisfied that the appellant had sufficient cause for not W.P.(Crl.)No.80/2010 alongwith connected matters Page 34 of 45 preferring the appeal within the period of thirty days."

27. In the backdrop of the aforesaid provision, the Apex Court opined thus:

"28. Thus the law is that Article 227 of the Constitution of India gives the High Court the power of superintendence over all courts and tribunals throughout the territories in relation to which it exercises jurisdiction. This jurisdiction cannot be limited or fettered by any Act of the State Legislature. The supervisory jurisdiction extends to keeping the subordinate tribunals within the limits of their authority and to seeing that they obey the law. The powers under Article 227 are wide and can be used, to meet the ends of justice. They can be used to interfere even with an interlocutory order. However the power under Article 227 is a discretionary power and it is difficult to attribute to an order of the High Court, such a source of power, when the High Court itself does not in terms purport to exercise any such discretionary power. It is settled law that this power of judicial superintendence, under Article 227, must be exercised sparingly and only to keep subordinate courts and tribunals within the bounds of their authority and not to correct mere errors. Further, where the statute bans the exercise of revisional powers it would require very exceptional circumstances to warrant interference under Article 227 of the Constitution of India since the power of superintendence was not meant to circumvent statutory law. It is settled law that the jurisdiction under Article 227 could not be exercised "as the cloak of an appeal in disguise.

29. Section 482 of the Criminal Procedure Code starts with the words "Nothing in this Code". Thus the inherent jurisdiction of the High Court under Section 482 of the Criminal Procedure Code can be exercised even when there is a bar under Section 397 or some other provisions of the Criminal Procedure Code. However as is set out in Satya Narayanan Sharma case (supra) this power cannot be exercised if there is a statutory bar in some other enactment. If the order assailed is purely of an interlocutory character, which could be corrected in exercise of W.P.(Crl.)No.80/2010 alongwith connected matters Page 35 of 45 revisional powers or appellate powers the High Court must refuse to exercise its inherent power. The inherent power is to be used only in cases where there is an abuse of the process of the Court or where interference is absolutely necessary for securing the ends of justice. The inherent power must be exercised very sparingly as cases which require interference would be few and far between. The most common case where inherent jurisdiction is generally exercised is where criminal proceedings are required to be quashed because they are initiated illegally, vexatiously or without jurisdiction. Most of the cases set out herein above fall in this category. It must be remembered that the inherent power is not to be resorted to if there is a specific provision in the Code or any other enactment for redress of the grievance of the aggrieved party. This power should not be exercised against an express bar of law engrafted in any other provision of the Criminal Procedure Code. This power cannot be exercised as against an express bar in some other enactment."

(Emphasis supplied)

28. Their Lordships examined Section 34 of POTA in the light of this legal position. It was held that order dated 11.7.2002 permitting reception of evidence was clearly an interlocutory order and Section 34 of POTA clearly provides that no appeal or revision would lie to any court from an order which was interlocutory order and clearly the High Court could not have interfered at this stage. The High Court has not indicated that it was exercising powers of superintendence under Article 227. Such power being discretionary power, it was difficult to attribute to the order of the High Court such a source of power. Their Lordships held that on the facts of the case the effect of the impugned order was that the statutory provision of Section 34 of POTA has been W.P.(Crl.)No.80/2010 alongwith connected matters Page 36 of 45 circumvented. The impugned order also led to a very peculiar situation where under Section 34 of POTA the appeal was to be heard by a bench of two Judges of the High Court. The appeal was being heard in the said case by a bench of two Judges of the High Court. An appeal under Section 34 of the POTA was both on facts and on law. The correctness of the interlocutory order could by virtue of Section 34 of POTA have been challenged only in the appeal filed against the final judgment. The order of the learned Single Judge of the High Court deprived a party of an opportunity of canvassing an important point of law in the statutory appeal before the Division Bench. The peculiar situation which arose was that the Division Bench hearing the statutory appeal (both on law and facts) was bound / constrained by an order of a Single Judge. The Special Judge had decided the issue by interpreting the various provisions of POTA. The Special Judge undoubtedly had authority and jurisdiction to interpret the various provisions of POTA and other laws. The Special Judge had jurisdiction to decide whether the evidence collected by interception could be used for proving the charge under POTA. The Special Judge was acting within the limits of his authority in passing the impugned order. Neither the power under Article 227 nor the power under Section 482 enabled the High Court to correct an error in interpretation, even if the High Court felt that the order dated 11.7.2002 was erroneous. Even if the High Court did not agree with the correctness of the order, the High Court should have refused to interfere as W.P.(Crl.)No.80/2010 alongwith connected matters Page 37 of 45 the order could be corrected in the appeal under Section 34 of POTA. Thus, there was no abuse of process of Court which could then be prevented. Even the ends of justice did not require interference at that stage. In fact, the ends of justice required that the statutory intent of Section 34 of POTA be given effect to. If in the appeal the Division Bench felt that the order was not correct or that it was erroneous it would set aside the order, eschew the evidence and not take the same into consideration. At that stage there was no miscarriage of justice or palpable illegality which required immediate interference. Thus, their Lordships were of the opinion that even if powers under Article 227 or under Section 482 could have been exercised that was a case where the High Court should not have exercised those powers.

29. In view of the aforesaid analysis, we are of the considered opinion that in the said decision it has been stated that the inherent power is to be used only in cases where there is an abuse of the process of the court or where interference is absolutely necessary for securing the ends of justice. Their Lordships have opined that the inherent power is required to be exercised where criminal proceedings are required to be quashed because they are initiated illegally, vexatiously or without jurisdiction. It is worth noting that Section 34 of POTA has excluded appeal or revision and also required the appeal to be heard by a Division Bench. Their Lordships cautioned that power under Article 227 would not be exercised as the cloak of an appeal in disguise. On a reading of the W.P.(Crl.)No.80/2010 alongwith connected matters Page 38 of 45 aforesaid two decisions, it cannot be stated that a petition under Section 482 is not maintainable. What their Lordships have stated is with regard to the exercise of power and not lack of inherent jurisdiction. There is a distinction between exercise of jurisdiction and lack of jurisdiction. In this context, we may refer with profit to the decision in Budhia Swain and others v. Gopinath Deb and others, (1999) 4 SCC 396 wherein the Apex Court has held thus:

"9. A distinction has to be drawn between lack of jurisdiction and a mere error in exercise of jurisdiction. The former strikes at the very root of the exercise and want of jurisdiction may vitiate the proceedings rendering them and the orders passed therein a nullity. A mere error in exercise of jurisdiction does not vitiate the legality and validity of the proceedings and the order passed thereon unless set aside in the manner known to law by laying a challenge subject to the law of limitation. In Hira Lal Patni v. Kali Nath, AIR 1962 SC 199 it was held :-
"The validity of a decree can be challenged in execution proceedings only on the ground that the court which passed the decree was lacking in inherent jurisdiction in the sense that it could not have seisin of the case because the subject matter was wholly foreign to its jurisdiction or that the defendant was dead at the time the suit had been instituted or decree passed, or some such other ground which could have the effect of rendering the court entirely lacking in jurisdiction in respect of the subject matter of the suit or over the parties to it."

Thus analyzed we are of the considered opinion an application under Section 482 of the Code of Criminal Procedure would be maintainable.

30. Presently, we shall advert to the maintainability of a writ petition under W.P.(Crl.)No.80/2010 alongwith connected matters Page 39 of 45 Article 227 of the Constitution of India. The learned referral Judge has referred to number of decisions which we have mentioned hereinbefore but all the authorities relate to exercise of power under Article 227 of the Constitution of India. In the case of L. Chandra Kumar v. Union of India and others, AIR 1997 SC 1125, their Lordships have held thus:

"78. The legitimacy of the power of Courts within constitutional democracies to review legislative action has been questioned since the time it was first conceived. The Constitution of India, being alive to such criticism, has, while conferring such power upon the higher judiciary, incorporated important safeguards. An analysis of the manner in which the Framers of our Constitution incorporated provisions relating to the judiciary would indicate that they were very greatly concerned with securing the independence of the judiciary. These attempts were directed at ensuring that the judiciary would be capable of effectively discharging its wide powers of judicial review. While the Constitution confers the power to strike down laws upon the High Courts and the Supreme Court, it also contains elaborate provisions dealing with the tenure, salaries, allowances, retirement age of Judges as well as the mechanism for selecting Judges to the superior courts. The inclusion of such elaborate provisions appears to have been occasioned by the belief that, armed by such provisions, the superior courts would be insulated from any executive or legislative attempts to interfere with the making of their decisions. The Judges of the superior courts have been entrusted with the task of upholding the Constitution and to this end, have been conferred the power to interpret it. It is they who have to ensure that the balance of power envisaged by the Constitution is maintained and that the legislature and the executive do not, in the discharge of their functions, transgress constitutional limitations. It is equally their duty to oversee that the judicial decisions rendered by those who man the subordinate courts and tribunals do not fall foul of strict W.P.(Crl.)No.80/2010 alongwith connected matters Page 40 of 45 standards of legal correctness and judicial independence. The constitutional safeguards which ensure the independence of the Judges of the superior judiciary are not available to the Judges of the subordinate judiciary or to those who man Tribunals created by ordinary legislations. Consequently, Judges of the latter category can never be considered full and effective substitutes for the superior judiciary in discharging the function of constitutional interpretation. We, therefore, hold that the power of judicial review over legislative action vested in the High Courts under Articles 226 and in this Court under Article 32 of the Constitution is an integral and essential feature of the Constitution, constituting part of its basic structure. Ordinarily, therefore, the power of High Courts and the Supreme Court to test the constitutional validity of legislations can never be ousted or excluded.
79. We also hold that the power vested in the High Courts to exercise judicial superintendence over the decisions of all Courts and Tribunals within their respective jurisdictions is also part of the basic structure of the Constitution. This is because a situation where the High Courts are divested of all other judicial functions apart from that of constitutional interpretation, is equally to be avoided."

31. From the aforesaid, it is clear as day that the judicial review under the Constitution is a part of the basic structure of the Constitution and it cannot be said to be ousted by any statutory bar of revision in the 1988 Act. In the case of Navjot Sandhu (supra) the Apex Court have not opined that there cannot be invocation of the writ jurisdiction of the High Court in appropriate cases even in respect of interlocutory orders but their Lordships have clearly said that the High Court as a constitutional court would refrain from passing an order which would run counter and conflict with an express intendment contained in Section W.P.(Crl.)No.80/2010 alongwith connected matters Page 41 of 45 19(3)(c) of the 1988 Act. In this context, we may refer to a passage from Chander Shekhar Singh v. Siya Ram Singh, (1979) 3 SCC 118 wherein a three-Judge Bench has expressed thus:

"11. ...that the powers conferred on the High Court under Article 227 of the Constitution cannot in any way be curtailed by the provisions of the Criminal Procedure Code. Therefore, the powers of the High Court under Article 227 of the Constitution can be invoked in spite of the restrictions placed under Section 146(1-D) of the Criminal Procedure Code. But the scope of interference by the High Court under Article 227 is restricted. This Court has repeatedly held that "the power of superintendence conferred by Article 227 is to be exercised most sparingly and only in appropriate cases in order to keep the subordinate courts within the bounds of their authority and not for correcting mere errors vide Waryam Singh v. Amar Nath, AIR 1954 SC 215. In a later decision, Nagendra Nath Bora v. Commissioner of Hills Division and Appeals, Assam, AIR 1958 SC 398, the view was reiterated and it was held that the power of judicial interference under Article 227 of the Constitution is not greater than the power under Article 226 of the Constitution, and that under Article 227 of the Constitution, the power of interference is limited to seeing that the tribunal functions within the limits of its authority. In a recent decision, Babhutmal Raichand Oswal v. Laxmibai R. Tarta, (1975) 1 SCC 866 this Court reiterated the view stated in the earlier decisions referred to and held that the power of superintendence under Article 227 of the Constitution cannot be invoked to correct an error of fact which only a superior court can do in exercise of its statutory power as the court of appeal and that the High Court cannot in exercise of its jurisdiction under Article 227 convert itself into a court of appeal."

32. From the aforesaid pronouncement in the field, there can be no scintilla of doubt that the constitutional remedy under Article 227 of the Constitution of W.P.(Crl.)No.80/2010 alongwith connected matters Page 42 of 45 India would be available but the exercise has to be extremely limited. The power of supervisory jurisdiction by the High Court is to be exercised very sparingly and only in appropriate cases where judicial conscience of the writ court commands that it has to act lest there would be gross failure of justice or grave injustice would usher in. If we allow ourselves to say so, care, caution and circumspection have to be the pyramidical structure while exercising the inherent and the supervisory jurisdiction. The exercise of jurisdiction should not be one by which there would be an obstruction in carrying on of a criminal trial to its logical end. There may be cases where the writ court may feel inclined to interdict or intervene where it is felt that if the error is not corrected at the very inception the same would cause immense injustice and correction at a later stage may not be possible and further refusal to intervene would ensue in travesty of justice. The writ court, under no circumstances can assume the role of appellate authority and re-appreciate the evidence.

33. In view of our aforesaid discussion, we proceed to answer the reference on following terms:

(a) An order framing charge under the Prevention of Corruption Act, 1988 is an interlocutory order.
(b) As Section 19(3)(c) clearly bars revision against an interlocutory order and framing of charge being an interlocutory order a revision will not be maintainable.
W.P.(Crl.)No.80/2010 alongwith connected matters Page 43 of 45
(c) A petition under Section 482 of the Code of Criminal Procedure and a writ petition preferred under Article 227 of the Constitution of India are maintainable.
(d) Even if a petition under Section 482 of the Code of Criminal Procedure or a writ petition under Article 227 of the Constitution of India is entertained by the High Court under no circumstances an order of stay should be passed regard being had to the prohibition contained in Section 19(3)(c) of the 1988 Act.
(e) The exercise of power either under Section 482 of the Code of Criminal Procedure or under Article 227 of the Constitution of India should be sparingly and in exceptional circumstances be exercised keeping in view the law laid down in Siya Ram Singh (supra), Vishesh Kumar (supra), Khalil Ahmed Bashir Ahmed (supra), Kamal Nath & Others (supra) Ranjeet Singh (supra) and similar line of decisions in the field.
(f) It is settled law that jurisdiction under Section 482 of the Code of Criminal Procedure or under Article 227 of the Constitution of India cannot be exercised as a "cloak of an appeal in disguise" or to re-

appreciate evidence. The aforesaid proceedings should be used sparingly with great care, caution, circumspection and only to prevent grave miscarriage of justice.

W.P.(Crl.)No.80/2010 alongwith connected matters Page 44 of 45

34. Reference is answered accordingly. The writ petitions be listed before the appropriate Bench.

CHIEF JUSTICE MANMOHAN, J MARCH 29, 2011 Pk/dk W.P.(Crl.)No.80/2010 alongwith connected matters Page 45 of 45