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 13, Cited by 0]

Allahabad High Court

Bijendra Singh vs State Of U.P. on 2 February, 2018

Author: Krishna Pratap Singh

Bench: Krishna Pratap Singh





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

AFR/Reserved
 
Court No. 46
 
Criminal Misc. Recall Application No. IA/1/2018
 
IN
 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 36892 of 2017
 
Applicant :- Bijendra Singh
 
Opposite Party :- State Of U.P.
 
Counsel for Applicant :- Vinod Kumar
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Krishna Pratap Singh,J.
 

Heard Shri Amit Daga along with Shri Alok Kumar Singh, learned counsel for the applicant-complainant, who has filed this recall application (hereinafter referred to as the "applicant-complainant") and Shri V.M. Zaidi, learned Senior Advocate assisted by Shri Vinod Kumar, learned counsel for the accused-applicant, Bijendra Singh, who has filed the bail application (hereinafter referred as the "accused-applicant), This application has been filed for recall of the order dated 11.1.2018 whereby the accused-applicant, Bijendra Singh has been granted bail in Case Crime No. 263 of 2017, under section 307 IPC, Police Station Mawana, district Meerut.

The order dated 11.1.2018 has been sought to be recalled by the learned counsel for the complainant-applicant on two grounds; firstly that the name of the learned counsel for the complainant was not printed in the cause list and secondly, that the accused-applicant, Bijednra Singh was a previous convict.

Shri Amit Daga, learned counsel for the applicant-complainant has argued that when this case was listed for the first time on 11.10.2017, another Bench of this Court passed the following order:

"Vakalatnama filed by Sri Mohit Kumar Singh and Alok Kumar Singh, Advocate on behalf of informant, are taken on record.
Heard Sri Vinod Kumar, learned counsel for the applicant, learned counsel for complainant and learned A.G.A. for the State.
Learned counsel for complainant as well as learned A.G.A. prays for and is granted four weeks' time for filing counter affidavit. As prayed by learned counsel for the applicant, two weeks', thereafter, is granted for filing rejoinder affidavit.
List immediately after expiry of the aforesaid period before appropriate Court."

Shri Daga further submitted that Shri Mohit Kumar Singh and Alok Kumar Singh have filed their appearance slip on behalf of the complainant, but their names have not been printed on the list.

Shri Daga also argued that when the bail has been granted to the accused-applicant, Bijendra Singh, the fact that he has already been convicted in a case under section 302 IPC has not been brought to the notice of the Court.

The order dated 11.01.2018 which is sought to be recalled reads as under:

"Heard learned counsel for the applicant as well as learned AGA for the State and perused the material placed on record.
It is argued by the learned counsel for the applicant that the applicant is absolutely innocent and has been falsely implicated in the present case with some ulterior motive. It is further submitted that for the same incident two first information report have been lodged, one from the side of the applicant and another from the side of the complainant. It is argued that one person has received injury from the side of the applicant and one person has received injury from the side of the complainant. The persons, who were made accused in the FIR lodged from the side of the applicant have been granted bail by the court below and by another Bench of this Court in Criminal Misc. Bail Application No. 29865 of 2017 vide order dated 11.8.2017. It is argued that at this stage it cannot be ascertained as to which side was the aggressor. The applicant is languishing in jail since 13.4.2017. He does not have any criminal history to his credit. In case the applicant is released on bail he will not misuse the liberty of bail.
Per contra learned A.G.A. has opposed the bail prayer of the applicant by contending that the innocence of the applicant cannot be adjudged at pre trial stage therefore, the applicant does not deserve any indulgence. In case the applicant is released on bail he will misuse the liberty of bail.
Having considered the submissions of the parties and without expressing any opinion on the merits, let the applicant Bijendra Singh, involved in case crime No. 263 of 2017, under section 307 IPC, police station Mawana, district Meerut, be released on bail on his furnishing a personal bond and two sureties each in the like amount to the satisfaction of the court concerned with the following conditions that:-
1. The applicant shall not tamper with the prosecution evidence by intimidating/ pressurizing the witnesses, during the investigation or trial.
2. The applicant shall cooperate in the trial sincerely without seeking any adjournment.
3. The applicant shall not indulge in any criminal activity or commission of any crime after being released on bail.

In case of breach of any of the above conditions, it shall be a ground for cancellation of bail. Identity, status and residence proof of the applicant and sureties be verified by the court concerned before the bonds are accepted. "

Placing reliance upon the decision of Hon'ble Supreme Court in the Case of State of Punjab Vs. Davinder Pal Singh Bhullar (2011) 14 SCC 770, learned counsel for the applicant-complainant has argued that since the bail order has been obtained by suppression of fact that the applicant was a previous convict, this Court should recall its order.
Shri Daga further relied upon a decision of Division bench of this Court in Criminal Misc. Bail Application No. 4314 of 2013 (Ram Prasad Jaiswal), decided on 16.01.2014 and also upon a decision of learned Single Judge of Rajasthan High Court in Madan Singh Vs. State of Rajasthan, reported in 1993 1 Crimes (HC) 594.
On the other hand Shri V.M. Zaidi, learned Senior Advocate has raised a preliminary objection in respect of maintainability of this recall application.
Shri Zaidi contended that after the order is signed, this Court becomes functus officio and there is no such provision in the Code of Criminal Procedure to recall the order.
As regards the first contention of learned counsel for the applicant-complainant that the names of learned counsel for the complainant was not printed on the list, it is true that their names were not printed in the list, which is of course a mistake of the office. From the perusal of the order dated 11.10.2017, it is clear that appearance slip on behalf of the complainant had been filed by Shri Mohit Kumar Singh and Shri Alok Kumar Singh, who were granted four weeks time to file a counter affidavit. Learned Additional Government Advocate representing the State was also allowed the same time to file counter affidavit.
However, when the case was listed on 11.1.2018, by that time neither Shri Mohit Kumar Singh and Shri Alok Kumar Singh nor the learned Additional Government Advocate representing the State, who is the main prosecutor have cared to file counter affidavit rebutting the averments made in the affidavit filed in support of bail application. Furthermore, when the order dated 11.1.2018 was passed granting bail to the accused-applicant, learned Additional Government Advocate representing the State was heard in opposition of bail application.
Before discussing the case law on the subject, it would be useful to quote section 362 of Code of Criminal Procedure:
362. Court not to alter judgment:- Save as otherwise provided by this code or by any other law for the time being in force, no court, when it has signed its judgement or final order disposing of a case, shall alter or review the same except to correct a clerical or arithmetical error.

So far as the argument of Shri Amit Daga, learned counsel for the applicant-complainant that since the accused-applicant has obtained the bail by suppression of fact, in view of the decision of Hon'ble Supreme Court in State of Punjab Vs. Davinder Pal Singh Bhullar (Supra), this Court should recall its order granting bail.

So far as the argument of learned counsel for the applicant-complainant that the applicant has obtained the bail by suppression of fact is concerned, it is pointed out that the bail application was filed by Shri Vinod Kumar on behalf of the applicant. However, Shri V.M. Zaidi, learned Senior Advocate was subsequently engaged to argue the bail application, who during the course of argument has stated that the applicant does not have any criminal history, although there is a crystal clear averment in this regard in paragraph 18 of the affidavit filed in support of the bail application.

Paragraph No. 18 of the affidavit reads as under:

"That the brothers of applicant, in order to, grab the agriculture land and to eliminate the applicant, named the applicant in the murder of Dinesh, son of Omkar Singh. The applicant was convicted and filed a Criminal Appeal No. 3118 of 2010 before this Hon'ble Court and this Hon'ble Court released the applicant on bail vide order dated 08.12.2015."

Shri V.M. Zaidi, learned Senior Advocate has argued that so far as the conviction of the accused-applicant in a case under section 302 IPC is concerned, the same had been lodged by the complainant to grab the ancestral property of the accused-applicant Bijendra Singh and when the applicant came out of jail, he has again been implicated in this case falsely in a cross case under section 307 IPC, but the fact is that the accused-applicant himself was attacked by the complainant and his accomplice. He further submits that even the mother of the deceased in which the accused-applicant had been convicted has given an affidavit that her son had not been murdered by the accused-applicant Bijendra Singh.

So, I am of the view that it was only a slip of mind and not a suppression of fact because a clear averment was made in the affidavit filed in support of the bail application moved on behalf of the accused-applicant.

The another case cited by the learned counsel for the applicant-complainant, i.e. Criminal Misc. bail Application No. 4314 of 2013 (Ram Prasad Jaiswal), decided on 16.01.2014 is not applicable to the fact of the present case. In the aforesaid case the bail was granted by the learned Single Judge of this Court in a case which was not assigned to Her Lordship and therefore, recall application being filed was nominated to the Division Bench of this Court, who passed the order recalling the order granting bail to the accused therein.

Madan Singh Vs. State of Rajasthan, 1993 1 Crimes (HC) 594 was a case, wherein the bail application of the applicant therein had been rejected on the ground that the applicant was convicted twice.

There are other pronouncements of Hon'ble Supreme Court on the point.

In State of Orissa Vs. Ram Chander Agarwala and others, 1979 SCR (1) 1114, the accused therein after being convicted filed an appeal before the learned Sessions Judge. Learned Sessions Judge while dismissing the appeals found that the law required imposition of a minimum sentence of fine of Rs. 1000/-for each offence and as the sentence passed by the Trial Court was not in accordance with the law, he referred the matter to the High Court for passing an appropriate sentence. The accused preferred a revision against the order of Sessions Judge. Both the proceedings were heard together and the High Court dismissed the revision petition preferred by the accused and accepted the reference by the Sessions Judge and enhanced the sentence so far as the firms are concerned to a sum of Rs. 3900/-. As regard the Managers or the managing partners the High Court sentenced them to six months rigorous imprisonment. The Manager and Managing partners filed petitions before the High Court for review of its order. The High court accepted the petition for review and recalled its previous judgement imposing sentence of six months and instead imposed a fine of Rs. 3900/-.

Hon'ble Supreme Court while quashing the subsequent order of the High Court has held as under:

"That once a judgement has been pronounced by a High Court either in exercise of its appellate or its revisional jurisdiction, no review or revision can be entertained against that judgement as there are no provisions in the Criminal Procedure Code which would enable the High Court to review the same or to exercise revisional jurisdiction."

In Moti Lal Vs. State of Madhya Pradesh, AIR 1994 SC 1544, Hon'ble Supreme Court has held that Section 362 Cr.P.C. in clear terms lays down that the Court cannot alter judgement after the same has been signed except to correct clerical or arithmetical error. That being the position the High Court had no jurisdiction under Section 482 Cr.P.C. to alter the earlier judgment."

A three Judge Bench of Hon'ble Supreme Court in Naresh and another Vs. State of Uttar Pradesh, AIR 1981 SC 1385, held as under:

"We are entirely at a loss to understand the order dated April 14, 1989. In their judgement dated February 25, 1980 while discussing the case against Naresh the learned Judge had given a specific and express finding that he intended to kill the deceased Bahadur and, therefore, had committed an offence punishable under Section 302 Indian Penal code. The operative part of the judgment also said the same thing. We do not understand what the learned Judges mean when they state in their order dated April 14, 1980, " there is clerical mistake in the operative part of the judgment." The High Court was wholly wrong in altering the judgment pronounced by them disposing of the Criminal Appeals. That was clearly in contravention of the provisions of Section 362 Cr.P.C. what was worse, the High court acted in purported exercise of the power to correct clerical mistakes when in fact there was none. The conviction under Section 302 Indian Penal Code was perfectly correct and the conviction had been rightly affirmed by the High Court in the first instance. There was no occasion at all for the purported exercise of power to correct a clerical mistake and alter the conviction under Section 302 to one under Section 304 Indian Penal Code. We are greatly concerned that the High court should have committed this grievous error. There is, however, nothing that we can do about it at this juncture as the State has not chosen to file any appeal against the order dated April 14, 1980.
In Smt. Sooraj Devi Vs. Pyare Lal and another, AIR 1981 SC 736, Hon'ble Apex Court held that the prohibition in Section 362 Cr.P.C. against the Court altering or reviewing its judgement, is subject to what is "otherwise provided by this code or by any other law for the time being in force". Those words, however, refer to those provisions only where the Court has been expressly authorised by the Code or other law to alter or review its judgement. The inherent power of the Court is not contemplated by the saving provision contained in Section 362 Cr.P.C. and, therefore, the attempt to invoke that power can be of no avail.
Hari Singh Mann Vs. Harbhajan Singh Bajwa and others, 2001 (1) SCC 169, was a case in which after disposal of the petition filed by the applicant therein by the High Court and consequently action was taken thereof, the applicant filed another petition, which was entertained and disposed of by the same learned Single Judge. Hon'ble Apex Court while setting aside the order passed by the High Court held as under:
"We have noted with disgust that the impugned orders were passed completely ignoring the basic principles of criminal law. No review of an order is contemplated under the Code of Criminal Procedure. After the disposal of the main petition on 7.1.1999, there was no lis pending in the High Court wherein the respondent could have filed any miscellaneous petition. The filing of a miscellaneous petition not referable to any provision of Code of Criminal Procedure or the rules of the Court, cannot be resorted to as a substitute of fresh litigation. The record of the proceedings produced before us shows that directions in the case filed by the respondents were issued apparently without notice to any of the respondents in the petition. Merely because the respondent No. 1 was an Advocate, did not justify the issuance of directions at his request without notice of the other side. The impugned orders dated 30th April, 1999 and 21st July, 1999 could not have been passed by the High Court under its inherent power under Section 482 of the Code of Criminal Procedure. The practice of filing miscellaneous petitions after the disposal of the main case and issuance of fresh directions in such miscellaneous petitions by the High Court are unwarranted, not referable to any statutory provision and in substance the abuse of the process of the court.
There is no provision in the Code of Criminal Procedure authorizing the High Court to review its judgment passed either in exercise of its appellate or revisional or original criminal jurisdiction. Such a power cannot be exercised with the aid or under the cloak of Section 482 of the Code.
The Court further held thus:
"Section 362 of the Code mandates that no Court, when it has signed its judgment or final order disposing of a case shall alter or review the same except to correct a clerical or arithmetical error. The Section is based on an acknowledged principle of law that once a matter is finally disposed of by a Court, the said Court in the absence of a specific statutory provision becomes functus officio and disentitled to entertain a fresh prayer for the same relief unless the former order of final disposal is set aside by a court of competent jurisdiction in a manner prescribed by law. The court becomes functus officio the moment the official order disposing of a case is signed. Such an order cannot be altered except to the extent of correcting a clerical or arithmetical error."

Hon'ble Supreme Court in State represented by D.S.P. Vs. K.V. Rajendran and others, (Criminal Appeal No. 1389 of 2008), decided on 02.9.2008, while dealing with a question as to whether in exercise of the inherent powers under Section 482 of the code of Criminal Procedure, an order disposing of a criminal petition, refusing to grant any relief, could be modified and, thereafter, an investigation, which was with the State Police authorities could be transferred to the Central Bureau of Investigation. The Court after discussing a catena of judgement observed thus:

"As noted herein earlier, Section 362 of the code prohibits reopening of a final order except in the cases of clerical or arithmetical errors. Such being the position and in view of the expressed prohibition in the code itself in the form of Section 362, exercise of power under Section 482 of the Code cannot be exercised to reopen or alter an order disposing of a petition decided on merits."

Even in State of Punjab Vs. Davinder Pal Singh Bhullar (Supra), the Hon'ble Apex Court held as under:

" There is no power of review with the criminal court after the judgement has been rendered. The High Court can alter or review its judgement before it is signed. When an order is passed, it cannot be reviewed. Section 362 Cr.P.C. is based on an acknowledged principle of law that once a matter is finally disposed of by a court, the said court in the absence of a specific statutory provision becomes functus officio and is disentitled to entertain a fresh prayer for any relief unless the former order of final disposal is set aside by a court of competent jurisdiction in a manner prescribed by law. The court becomes functus officio the moment the order for disposing of a case is signed. Such an order cannot be altered except to the extent of correcting a clerical or arithmetical error. There is also no provision for modification of the judgement.
Thus, the law on the issue can be summarized to the effect that the criminal justice delivery system does not empower the Court to add or delete any words, except to correct the clerical or arithmetical error as specifically been provided under the statute itself after pronouncement of the judgement as the Judge becomes functus officio. Any mistake or glaring omission is left to be corrected only the appropriate forum in accordance with law.
In view of the aforesaid pronouncements of Hon'ble Supreme Court coupled with the provisions of Section 362 Cr.P.C., I am not inclined to recall my order dated 11.1.2018 granting bail to the accused-applicant Bijendra Singh Accordingly, this recall application is rejected.
Dated: 02.2.2018 Ishrat