Supreme Court of India
Narcotics Control Bureau vs Krishan Lal And Others on 29 January, 1991
Equivalent citations: 1991 AIR 558, 1991 SCR (1) 139, AIR 1991 SUPREME COURT 558, 1991 (1) SCC 705, 1991 AIR SCW 339, 1991 ALLAPPCAS (CRI) 114, 1991 CRILR(SC MAH GUJ) 178, (1991) 1 SCR 139 (SC), 1991 CALCRILR 66, 1991 CRIAPPR(SC) 114, 1991 SCC(CRI) 265, 1991 (2) UJ (SC) 121, (1991) 1 JT 258 (SC), 1991 UJ(SC) 2 121, (1991) 2 SIM LC 36, (1991) CRICJ 226, (1991) SC CR R 481, 1991 CHANDLR(CIV&CRI) 456, (1991) 52 ELT 328, (1991) 20 DRJ 329, (1991) 33 ECC 32, (1995) 61 ECR 196, (1991) 1 EFR 390, (1991) 1 GUJ LH 131, (1991) 1 KER LT 547, (1991) MADLW(CRI) 53, (1991) MAD LJ(CRI) 301, (1991) MAH LJ 204, (1991) 1 ORISSA LR 305, (1991) 4 OCR 129, (1991) 1 RECCRIR 338, (1991) 2 CRILC 38, (1991) ALLCRIR 684, (1991) 28 ALLCRIC 162, (1991) 1 BLJ 390, (1991) 1 CHANDCRIC 63, (1992) 2 ALLCRILR 233, (1991) 1 CRIMES 467, (1991) 43 DLT 576, 1991 BOM LR 93 136
Author: S.R. Pandian
Bench: S.R. Pandian
PETITIONER:
NARCOTICS CONTROL BUREAU
Vs.
RESPONDENT:
KRISHAN LAL AND OTHERS
DATE OF JUDGMENT29/01/1991
BENCH:
PANDIAN, S.R. (J)
BENCH:
PANDIAN, S.R. (J)
REDDY, K. JAYACHANDRA (J)
CITATION:
1991 AIR 558 1991 SCR (1) 139
1991 SCC (1) 705 JT 1991 (1) 258
1991 SCALE (1)97
ACT:
Narcotic Drugs and Psychotropic Substances Act,
1985:Sections 36 and 37(2)-Special Courts-Powers to grant
bail-Restrictions- Whether to be treated as fetters on High
Court to grant bail under s. 439, Cr. P.C.
Code of Criminal Procedure 1973: Section 439-Bail-High
Court's power-Whether restricted by s. 37(2) of the
Narcotics Drugs and Psychotropic Substances Act, 1985.
HEADNOTE:
The respondents in the appeals who were arrested for
offences under various sections of the narcotic Drugs and
Psychotropic Substances Act, 1985, were refused bail, and
were remanded to judicial custody. On the basis of the
report the Magistrate took cognizance, and remanded them to
judicial custody.
The respondents filed writ petition and criminal
miscellaneous petition before the High Court seeking bail
under s. 167(2), Criminal Procedure Code on the grounds of
belated submission of the chargesheet, and on account of
illness. The matter was referred to a Division Bench held
that the limitations placed on the Special Court under s. 37
(2) of the Narcotic Drugs and Psychotropic Substances Act
could not be read as fetters on the High Court in exercise
of its power under s. 439, Cr.P.C. to grant bail.
Aggreieved, the Narcotics Control Bureau appealed to
this Court, and contended that the High Court had no
untremelled powers in the matter of granting bail, as the
provisions of s. 37 of the NDPS Act override those of s.
439, Cr. P.C.
On the question: whether the limitation placed on the
Special Court under s. 37(2) of the NDPS Act is to be
treated as fetters on the powers of the High Court also in
granting bail under s. 439, Cr. P.C.
Disposing of the appeals, this Court,
140
HELD: 1. The powers of the High Court to grant bail
under s. 439, Cr. p.C. are subject to the limitations
contained in the amended s.37 of the Narcotic Drugs and
Psychotropic Substances Act, 1985, and the restrictions
placed on the powers of the Court under the said section are
applicable to the High Court also in the matter of granting
bail. [151E]
2. When there is a special enactment in force relating
to the manner of investigation, enquiry or otherwise dealing
with offences, the other powers under the Code of Criminal
Procedure should be subject to such special enactment. In
interpreting the scope of such a statute the dominant
purpose underlying the statute has to be borne in mind.
[145C]
3.1 The Narcotic Drugs and Psychotropic Substances
Act, 1985 is a special enactment, enacted with a view to
make stringent provisions for the control and regulation of
operations relating to narcotic drugs and psychotropic
substances. That being the underlying object and
particularly when the provisions of s.37 of the NDPS Act are
in negative terms limiting the scope of the applicability
of the provisions of the Criminal Procedure Code regarding
bail, it cannot be said that the High Court's power to grant
bail under s. 439, cr. P.C. are not subject to the
limitation mentioned under s. 37 of the NDPS Act. [144E-G]
3.2 Section 37 of the NDPS Act starts with a non-
obstinate clause stating that notwithstanding anything
contained in the Code of Criminal Procedure, 1973 no person
accused of an offence prescribed therein shall be released on
bail unless the conditions contained therein were
satisfied/[144E; 145F]
3.3 The non-obstante clause with which s. 37 of the
NDPS Act starts should be given its due meaning and clearly
it is intended to restrict the powers to grant bail [144G]
3.4 In case of inconsistency between s. 439, Cr. P.C.
and S.37 of the NDPS Act, s. 37 prevails.
3.5 Consequently the power to grant bail under any of
the provisions of the Code of Criminal Procedure should
necessarily be subject to the conditions mentioned in s. 37
of the NDPS Act. [145F,G]
Lt. Col. Prithi Pal Singh Bedi etc. v. Union of India &
Others, [1983] 1 SCR 393 and Balchand Jain v. State of
Madhya Pradesh, [1977] 2 SCR page 52, relied on.
141
Usmanbhai Dawoodbhai Memon and Others v. State of
Gujarat, [1988] 2 SCC 271, referred to.
4. The two accused-respondents being on bail for a
long time under the orders of the High Court and the
Narcotics Control Bureau not passing the cancellation of
bail, the matter need not be remitted to the High Court, and
the respondents would continue to be on bail. [151F]
JUDGMENT:
CRIMINAL APPELLATE JURISDICTION: Criminal Appeal Nos. 810-811 of 1989.
From the Judgement and Order dated 22.9.1989 of the Delhi High Court in Crl. W.P. No. 622 of 1988 and Crl. Misc. Main Petition No. 1132 of 1988.
J.S. Arora, Sudhansu S. Das, Satish Agrawal and N.P. Kaushik for the Appellant.
V.C. Mahajan, A.K. Ganguli Ashok Bhan, A. Subhashini, P.P.. Tripathi and S.K. Sabharwal for the Respondents.
The Judgement of the Court was delivered by K. JAYACHANDRA REDDY, J. The High Court of Delhi by a common order in two petitions filed under The Narcotic Drugs & Psychtropic Substances Act, 1985 (`NDPS Act' for short) held that the restrictions placed on the powers of the Court to grant bail in certain offences under the amended Section 37 of the NDPS Act are not applicable to the High Court. Aggrieved by the said order, the Narcotic Control Bureau has filed these two appeals.
The peritioners before the High Court in two different cases were arrested for offences under various Sections of the NDPS Act. They were refused bail and remanded to judicial custody. On the basis of the report the Magistrate concerned took cognizance and remanded them to judicial custody. The petitioners filed a writ petition as well as a criminal miscellaneous petition seeking bail firstly on the ground that they are entitled to be released on bail as required under Section 167(2) of the Code of Criminal Procedure as the charge-sheet was filed at a belated stage and secondly on the ground of illness. A learned Single Judge referred this matter to a Division Bench and the Division Bench by the impugned order held that the limitations placed on the Special Court under Section 37(2) of the NDPS Act cannot be read as 142 fetters on the High Court in exercise of powers under Section 439 Cr. P.C. for granting bail. The only limited question to be decided in these appeals is whether the view taken by the High Court is right or wrong and we may also mention that leave was granted only to this limited extent.
The learned counsel appearing for,the appellants submitted that the High Court has misconstrued the provisions of Section 36-A and 37 of the NDPS Act and that latter Section as amended starts with the non-obstante clause limiting the scope of provisions of the Cr.P.C. in the matter of granting bail and as such the High Court has no untremelled powers to grant bail inasmuch as the provisions of the amended Section 37 of the NDPS Act override the provisions of Section 439 Cr. P.C. We may at this stage note the relevant provisions of NDPS Act. The preamble to the NDPS Act shows that the object of the Act is to consolidate and amend the law relating to narcotic drugs and to make stringent provisions for the control and regulation of operations relating to narcotic drugs and psychotrophic substances etc. Sections 15 to 35 deal with various offences and penalties. Section 36 provides for constitution of Special Courts and empower the Government to constitute Special Courts and a person shall not be qualified for appointment as a Judge of the Special Court unless he is immediately before such appointment, a Sessions Judge or an Additional Sessions Judge. Section 36-A enumerates the offences triable by Special Courts and also deals with the procedure regarding the detention of the accused when produced before a Magistrate. Sub-section (b) of Section 36-A lays down that if the Magistrate to whom an accused is forwarded under Section 167 Cr. P.C., considers that the detention of such person for fifteen days is unnecessary he shall forward him to the Special Court having jurisdiction who shall take cognizance and proceed with the trial. Sub-section (3) of Section 36-A reads thus:
"Nothing contained in this section shall be deemed to affect the special powers of the High Court regarding bail under Section 439 of the Code of Criminal Procedure, 1973 (2 of 1974), and the High Court may exercise such powers including the power under clause (b) of sub-section (1) of that section as if the reference to "magistrate" in that section included also a reference to a "Special Court" constituted under Section 36."143
Now let us note Section 37 as amended in the year 1989 and the same is in the following terms:
"37. Offences to be cognizable and non-bailable-
(1) Notwithstanding anything contained in the Code of Criminal Procedure, 1973 (2 of 1974),-
(a) every offence punishable under this Act shall be cognizable;
(b) no person accused of an offence punishable for a term of imprisonment of five years or more under this Act shall be released on bail or on his own bond unless-
(i) The Public Prosecutor has been given an opportunity to oppose the application for such release, and
(ii) where the Public Prosecutor oppose the application, the court is satisfied that there are reasonable grounds for believing that he is not guilty of such offence and that he is not likely to commit any offence while on bail.
(2) The ,limitations on granting of bail specified in clause (b) of sub-section (1) are in addition to the limitations under the Code of Criminal Procedure, 1973 (2 of 1974), or any other law for the law being in force on granting of bail."
Now it becomes necessary to extract Section 439 Cr. P..C. which reads as under:
"439. Special powers of the High Court or Court of Section regarding bail--(1) A High Court or Court of Session may direct--
(a) that any person accused of an offence and in custody be released on bail, and if the offence is of the nature specified in sub-section (3) of Section 437 , may impose any condition which it considers necessary for the purposes mentioned in that sub-section;
(b) that any condition imposed by a magistrate when releasing any person on bail be set aside or modified;
Provided that the High Court or the Court of Session shall, 144 before granting bail to a person who is accused on anoffence which is triable exclusively by the Court of Session or which, though not so triable, is punishable with imprisonment for life, give notice of the application for bail to the Public prosecutor unless it is, for reason to be recorded in writing , of opinion that it is not practicable to give such notice.
(2) A High Court or Court of Session may direct that any person who has been released on bail under this Chapter be arrested and commit him to custody."
The High Court having taken into consideration sub- section (3) of Section 36-A took the view that the limitations placed on the Special Courts cannot be read as fetters in its exercise of the powers under Section 439 Cr. P.C. In this context, the Division Bench referred to to sub- sections(8) and (9) of Section 20 of the Terrorist and Disruptive Activities (Prevention) Act, 1987 ('TADA Act' for short) which are similar to Section 37 of NDPS Act and also relied on a judgment of this Court in Usmanbhai Dawoodbhai Memon and Others v. State of Gujarat, [1988] 2 SCC 271 a case which arose under the TADA Act. We shall refer to this judgment at a later stage after analysing the scope and effect of Section 37 of NDPS Act.
Section 37 as amended starts with a non-obstante clause stating that notwithstanding anything contained in the Code of Criminal Procedure, 1973 no person accused of an offence prescribed therein shall be released on bail unless the conditions contained therein were satisfied. The nDPS Act is a special enactment as already noted it was enacted with a view to make stringent provision for the control and regulation of operations relating to narcotic drugs and psychotropic substances. The being the underlying object and particularly when the provisions of Section 37 of NDPS Act are in negative terms limiting the scope of the applicability of the provisions of Cr. P.C. regarding bail, in our view, it cannot be held that the High Court's powers to grant bail under Section 439 Cr. P.C. are not subject to the limitation mentioned under Section 37 of NDPS Act. The non-obstante clause with which the Section starts should be given its due meaning and clearly it is intended to restrict the powers to grant bail. In case of inconistency between Section 439 Cr. P.C. and Section 37 of the NDPS Act, Section 37 prevails. In this context Section 4 Cr. P.C. may be noted which read thus:
145"(4) Trial of offences under the Indian Penal Code and other laws--(1) All offences under the Indian Penal Code (45 of 1860) shall be investigated, inquired into, tried, and otherwise dealt with according to the provision hereinafter contained. (2) All offences under any other law shall be investigated, inquired into, tried, and otherwise dealt with according to the same provision, but subject to any enactment for the time being in force regulating the manner or place of investigating, inquiring into, trying or otherwise dealing with such offences."
It can thus be seen that when there is a special enactment in force relating to the manner of investigation, enquiry or otherwise dealing with such offences, the other powers under Cr. P.C. should be subject to such special enactment. In interpretating the scope of such a statute the dominant purpose underlying the statute has to be borne in mind. In Lt. Col. Prithi Pal Singh Bedi etc. v. Union of India & Others, [1983] 1 SCR 393 regarding the mode of interpretation the Supreme Court observed as follows:
"The dominant purpose in construing a statute is to ascertain the intention of Parliament. One of the well recognised canons of construction is that the legislature speaks its mind by use of correct expression and unless there is any ambiguity in the language of the provision, the Court should adopt literal construction if it does not lead to an absurdity."
As already noted, Section 37 of the nDPS Act starts with a non-obstante clause stating that notwithstanding anything contained in the Conde of Criminal Procedure, 1973 no personaccused of an offence prescribed therein shall be released on bail unless the conditions contained therein are satisfied. Consequently the power to grant bail under any of the provisions of Cr. P.C. should necessarily be subject to the conditions mentioned in Section 37 of the NDPS Act.
We shall now refer to some of the decisions of the Court dealing with the analogous provision in other special enactments. Rule 184 of the Defence and Internal Security of India Rules, 1971 which is analogous to Sec. 37 of the NDPS Act runs as follows:
146"Rule 184. Notwithstanding anything contained in the Code of Criminal Procedure, 1898 (V of 1898) no person accused or convicted of a contravention of these Rules or orders made thereunder shall, if in custody, be released on bail or his own bond unless--
(a) the prosecution has been given an opportunity to opposed the application for such release, and
(b) where the prosecution opposes the application and the contravention is of any such provision of these Rules or orders made thereunder as the Central Government or the State Government may be notified order specify in this behalf, the Court is satisfied that there are reasonable grounds for believing that he is not guilty of such contravention."
The Rule commences with a non-obstante clause and in its operative part imposes a ban on release on bail of a person accused or convicted of a contravention of the Rules. it imposes fetters on the exercise of the power of granting bail in certain kinds of cases. In Balchand Jain v. State of Madhya Pradesh, [1977] 2 SCR 52 a question arose whether the power to grant anticipatory bail under Section 438 can stand side by side with Rule 184 of whether former provision is overridden by the latter. This Court held that Rule 184 does not stand in the way of Court of Session or High Court granting anticipatory bail on the ground that the two provision operate at two different stages. Of course, in the instant case, we are not concerned with Section 438 but the observation regarding the scope of Rule 184 are relevant which read thus:
"But even if Rule 184 does not apply in such a case, the policy behind this Rule would have to be borne in mind by the Court while exercising its power to grant 'anticipatory bail' under Section
438. The Rule making authority obviously though offences arising out of contravention of Rules and orders made there-under were serious offences as they might imperil the defence of India or civil defence or internal security or public safety or maintenance of public order or hamper maintenance of supplies and services to the life of the community and hence it provided in Rule 184 that no person accused or convicted or contravention of any Rule or order made under the Rules, shall be-147
released on bail unless the prosecution is given an opportunity to oppose the application for such release and in case the contravention is of a Rule or order specified in this behalf in a notified order, there are reasonable grounds for believing that the person concerned is not guilty of such contravention. If these are the conditions provided by the Rule making authority for releasing on bail a person arrested on an accusation of having committed contravention of any Rule or order made under the Rules, it must follow a fortiori that the same conditions must provide the guidelines while exercising the power to grant 'anticipatory bail'to a person apprehending arrest on such accusation, though they would not be strictly applicable."
(emphasis supplied) Fazal Ali, J. in his concurring judgment also held thus:
"(4)_that in cases covered by r. 184 of the Rules the Court exercising power under s. 436 or s. 438 of the Code has go to comply with the conditions mentioned in clauses (a) & (b) of r. 184 and only after the Court has complied with those conditions that an order under any of these section of the Code in respect of such offences could be passed."
In Usmanbhai's case a question whether the provisions of sub-sections (8) and (9) of Section 20 of the TADA Act limit the scope of Sections 437 and 439, came up for consideration. The language of sub-sections (8) and (9) of section 20 is analogous to Section 37 of NDPS Act and they read thus:
"(8) Notwithstanding anything contained in the Code, no person accused on an offence punishable under this Act or any rule made thereunder shall, if in custody, if in custody, be released on bail or on his own bond unless--
(a) the Public Prosecutor has been given an opportunity to oppose the application for such release, and
(b) where the Public Prosecutor opposes the application, the court is satisfied that there are reasonable grounds for believing that he is not guilty of such offence and that he is not likely to commit any offence while on bail.
(9) The limitation on granting of bail specified in sub-section (8) are in addition to the limitations under the Code or any other law for the time being in force or granting of bail."
It may be noted at this stage that the power of the High Court or the Sessions Court to grant anticipatory bail has been completely taken away under Section 20(7) of the TADA Act. The contention was that the sources of power of a designated court to grant bail is under Section 437 subject to some limitations under Section 20(8) and that it does not in any manner affect the power of the High Court independently under Section 439 to grant bail. It is also contended that to take away the power of the High Court would tantamount to strike at the very foundation of an independent judiciary free from executive control. After considering these submissions this Court held that:
"Though there is no express provision excluding the applicability of Section 439 of the Code similar to the one contained in Section 20(7) of the Act in relation to a case involving the arrest of any person on an accusation of having committed an offence punishable under the Act or any rule made thereunder, but that result must, by necessary implication, follow. it is true that the source of powerof a Designated Court to grant bail is no Section 20(8) of the Act as it only places limitations on such power. This is made explicit by Section 20(9) which enacts that the limitations on granting of bail specified in Section 20(8) are 'in addition to the limitations under the Code or any other law law for the time being in force'. But it does not necessarily follow that the power of a Designated Court to grant bail is relatable to Section 439 of the Code. it cannot be doubted that a Designated Court is 'a court other than the High Court or the Court of Session' within the meaning of of section 437 of the Code. The exercise of the power to grant bail by a Designated Court is not only subject to the limitations contained therein, but is also subject to the limitations placed by Section 20(8) of the Act."
(emphasis supplied) Having held so, the learned Judge proceeded to consider the controversy as to the power of the High Court to grant bail under Section 439 Cr. P.C. Act excluding the jurisdiction of the High Court entertain an 149 appeal or revision against the judgment of the designated court, it is held that the High Court had no jurisdiction to entertain an application for bail under Section 439 or Section 482 of the Code of Criminal procedure. however, regarding the construction of non-obstante clause in Sec. 20(8) of the Act, this Court held as under:
"The controversy as to the power of the High Court to grant bail under Section 439 of the Code must also turn on the construction of Section 20(8) of the Act. It commences with a non-obstante clause and in its operative part by the use of negative language prohibits the enlargement on bail of any person accused of commission of an offence under the Act, if in custody, unless two conditions are satisfied. The first condition is that the prosecution must be given an opportunity to oppose the application for such release and the second condition is that where there is such opposition, the court must be satisfied that there are reasonable grounds for believing that he is not guilty of such offence and that he is not likely to commit any offence while on bail. If either of these two conditions is not satisfied, the ban operates and the person under detention cannot be released on bail. it is quite obvious that the source of power of a Designated Court to grant bail is not section 20(8) of the Act but it only places limitations on such powers. This is implicit by Section 20(9) which in terms provides that the limitations or granting of bail specified in sub- section (8) are in addition to the limitations under the Code or any other law for the time being in force on granting of bail. it therefore follows that the power derived by a Designated Court to grant bail to a person accused of an offence under the Act, if in custody, is derived from the Code and not from section 20(8) of the Act.
It can thus be seen that even in Usmanbhai's case also there is no observation supporting the view taken by the High Court in the impugned judgment. As a matter of fact in Usmanbhai's case Sen, J. who spoke for the Bench, after referring to the ratio laid down in Balchand Jain's case observed thus:
"The view expressed in Balchand Jain case is not applicable at all for more than one reason. There was nothing in the defence and Internal Security of India Act or the Rules framed there-under which would exclude the jurisdiction 150 and power of the High Court altogether. On the contrary, Section 12(2) of that Act expressly vested in the High Court the appellate jurisdiction in certain specified cases. In view of the explicit bar in Section 19(2), there is exclusion of the jurisdiction of the High Court. It interdicts that no appeal or revision shall lie to any court, including the High Court, against any judgment, sentence or order, not being an interlocutory order, of a Designated Court. The Act by Section 16(1) confers the right of appeal both on facts as well as on law to the Supreme Court. Further while it is true that Chapter XXXIII of the Code is still preserved as otherwise the Designated Court would have no power to grant bail, still the source of power is not Section 439 of the Code but Section 437 being a court other than the High Court or the Court of Session. Any other view would lead to an anomalous situation. If it were to be held that the power of a Designated Court to grant bail was relatable to Section 439 it would imply that not only the High Court but also the High Court of Session would be entitled to grant bail on such terms as they deem fit. The power to grant bail under Section 439 is unfettered by any conditions and limitations like Section 437. It would run counter to the express prohibition contained in Section 20(8) of the Act which enjoins that notwithstanding anything in the code, no person accused of an offence punishable under the Act or any rule made thereunder shall, if in custody, be released on bail unless the conditions set forth in clauses (a) and (b) are satisfied."
(emphasis supplied) The High Court in the impugned judgment, however, referred to Usmanbhai's case and held that the limitations placed under Section 37 of the NDPS Act are exactly similar to the ones in sub-section (8) and (9) of Section 20 of the TADA Act and they are applicable only to special courts. But we may point out that in paragraph 16 in Usmanbhai's case it is observed:
"As a murder of construction, we must accept the contention advanced by learned counsel appearing for the State Government that the Act being a special Act must prevail in respect of the jurisdiction and power of the High Court to entertain an application for bail under section 439 of the Code or by recourse to its inherent powers under section 482."151
However, as already mentioned, the learned Judges held that the view expressed in Balchand Jain's case is not applicable to the facts in Usmanbhai's case and the same is clear from the observations made in Usmanbhai's case which read as under:
"Lastly both the decision in Balchand Jain and that in Ishwar Chand turn on the scheme of the Defence and Internal Security of India Act, 1971. They proceed on the well recognised principle that an outer of jurisdiction of the ordinary courts is not to be readily inferred, except by express provision or by necessary implication. It all depends on the scheme of the particular Act as to whether the power of the High Court and the Court of Session to grant bail under Sections 438 and 439 exists. We must accordingly uphold the view expressed by the High Court that it had no jurisdiction to entertain an application for bail under Section 439 or under Section 482 of the Code"
From the above discussion it emerges that in Usmanbhai's case the Supreme Court did not express anything contrary to what has been observed in Balchand Jain's case and on the other hand at more than one place observed that such enactments should prevail over the general enactment and the non-obstante clause must be powers of the High Court to grant bail under Section 439 are subject to the limitations contained in the amended Section 37 of the NDPS Act and the restrictions placed on the powers of the Court under the said section are applicable to the High Court also in the matter of granting bail. The point of law is ordered accordingly.
The two accused respondents in these two appeals have been on bail pursuant to the order of the High Court, for a long time. The learned counsel appearing for the Narcotics Control Bureau, the appellant herein, is also not pressing cancellation of the bail. Therefore, we are not remitting the matters of the High Court for fresh consideration. Pending the proceedings, they would continue to be on bail. Subject to the above clarification of law, the appeals are disposed of.
R.P. Appeals disposed of.
152