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 8, Cited by 25]

Supreme Court of India

Shakuntla Devi vs Baljinder Singh on 15 April, 2013

Equivalent citations: AIRONLINE 2013 SC 163

Bench: Sudhansu Jyoti Mukhopadhaya, A.K. Patnaik

                                   IN THE SUPREME COURT OF INDIA

                       CRIMINAL APPELLATE JURISDICTION

                       CRIMINAL APPEAL NO.595  OF 2013
                (SPECIAL LEAVE PETITION(CRL.)NO.8490 OF 2012)

SHAKUNTLA DEVI                                           APPELLANT

                 VERSUS

BALJINDER SINGH                                  RESPONDENT


                                  O R D E R

1. Leave granted.

2. We have heard learned counsel for the parties.

3. By the impugned judgment dated 31.01.2012 passed in Criminal Misc.No.M-17586 of 2011, the High Court has granted anticipatory bail under Section 438 of the Criminal Procedure Code, 1973 to the respondent in Complaint Case No.38/1 dated 30.07.2010, under Section 3(1)(x) of the Scheduled Castes and Scheduled Tribes (Prevention of Atrocities) Act, 1984 and Sections 323, 354, 388 and 506 of the Indian Penal Code, 1860 registered with P.S.Model Town,Panipat (Haryana).

4. We find that Section 18 of the Scheduled Castes and Scheduled Tribes (Prevention of Atrocities) Act, 1984 provides that nothing in Section 438 of the Criminal Procedure Code shall apply in relation to any case involving the arrest of any person on an accusation of having committed an offence under this Act. This Court has also held in Vilas Pandurang Pawar & Anr. Vs. State of Maharashtra & Ors., reported in 2012 (8) SCALE, 577 that Section 18 of the Act creates a specific bar to the grant of anticipatory bail to a person against whom any offence is registered under the : 2 : provisions of the aforesaid Act and, therefore no Court shall entertain an application for anticipatory bail unless it, prima facie, finds that an offence under the Act is not made out.

5. The High Court has not given any finding in the impugned order that an offence under the aforesaid Act is not made out against the respondent and has granted anticipatory bail, which is contrary to the provisions of Section 18 of the aforesaid Act as well as the aforesaid decision of this Court in Vilas Panduranga Pawar & Anr. case (supra).

6. Hence, without going into the merits of the allegations made against the respondent, we set aside the impugned order of the High Court granting bail to the respondent.

Criminal Appeal is allowed accordingly.

...........................J. (A.K. PATNAIK) ...........................J. (SUDHANSU JYOTI MUKHOPADHAYA) NEW DELHI;

APRIL 15, 2013