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 21, Cited by 0]

Gujarat High Court

Niraj Devnarayan Shukla & 2 vs State Of ... on 28 July, 2015

Equivalent citations: 2016 CRI. L. J. 452, (2016) 158 ALLINDCAS 464 (GUJ), (2016) 2 GUJ LH 128, (2016) 1 RECCRIR 349, (2016) 1 CURCRIR 472, (2015) 3 GUJ LR 2442, 2016 ALLMR(CRI) 73, (2016) 1 ALLCRILR 914, 2016 (1) KLT SN 59 (GUJ)

Bench: A.J.Desai, A.G.Uraizee, K.J.Thaker

      R/CR.A/1564/2009                                    CAV JUDGMENT



          IN THE HIGH COURT OF GUJARAT AT AHMEDABAD


             CRIMINAL APPEAL NO. 1564 of 2009


FOR APPROVAL AND SIGNATURE:

HONOURABLE MR.JUSTICE A.J.DESAI                    sd/-
and
HONOURABLE MR.JUSTICE A.G.URAIZEE                  sd/-
AND
HONOURABLE MR.JUSTICE K.J.THAKER                   sd/-
================================================================

1 Whether Reporters of Local Papers may be allowed to see Yes the judgment ?

2 To be referred to the Reporter or not ? Yes 3 Whether their Lordships wish to see the fair copy of the Yes judgment ?

4 Whether this case involves a substantial question of law as No to the interpretation of the constitution of India, 1950 or any order made thereunder ?

5 Whether it is to be circulated to the civil judge ? No ================================================================ NIRAJ DEVNARAYAN SHUKLA & 2....Appellants Versus STATE OF GUJARAT....Opponent/Respondent ====================================== Appearance:

MR KB ANANDJIWALA, LD. SENIOR COUNSEL for the Appellants.
MR MITESH AMIN LD. PUBLIC PROSECUTOR for the Opponent/Respondent.
====================================== CORAM: HONOURABLE MR.JUSTICE A.J.DESAI AND HONOURABLE MR.JUSTICE A.G.URAIZEE AND HONOURABLE MR.JUSTICE K.J.THAKER Date : 28/07/2015 Page 1 of 21 R/CR.A/1564/2009 CAV JUDGMENT CAV JUDGEMENT (PER : HONOURABLE MR.JUSTICE A.J.DESAI)
1. By CAV judgement dated 12/03/2015 passed by Division Bench of this Court (Coram: Hon'ble Mr.Justice Anant S. Dave and Hon'ble Mr.Justice G.B.Shah), following question has been referred to the larger bench for the answer. The question reads as under:
"Whether law laid down by the Division Bench of this Court in case of Rajubhai Jangubhai Rathwa (supra) and Bhimsingbhai Varjubhai Rathwa & Anr. (supra) is correct law holding that Criminal Appeal under Section 374 of Cr.P.C. filed by a convict who is absconding at the time of final hearing to be heard on merit by applying law laid down in the case of Dilip S Dahanukar (supra) in the context of interpretation of Section 357 of Cr.P.C. about payment of compensation to victim in a case arising out of Sections 138 and 139 of Negotiable Instrument Act holding that Criminal Appeal under Section 374 of Cr.P.C. is a statutory as well as fundamental right affecting liberty of a person guaranteed under Article 21 of the Constitution of India and that it cannot be impaired with or curtailed in any manner or subjected to any condition and further holding that above decision was not considered in the case of Mahendra Bhogilal Tadvi (supra) by earlier Division Bench and law laid down in the Page 2 of 21 R/CR.A/1564/2009 CAV JUDGMENT case of Mahendra Bhogilal Tadvi (supra) is therefore, per incurrium."

2. Though the above mentioned specific question has been referred to the larger Bench, considering the arguments advanced by learned advocates appearing for the respective parties, the law laid down by Hon'ble Apex Court as well as judgements (reported /unreported) of this Court and CAV judgement, by which, the case is referred, we have come to the conclusion that after answering to the question itself in addition to the same, we would like to elaborate the procedure enumerated in this judgement, to be adopted by the High Court while dealing with a conviction appeal, at final hearing stage, when the advocate and/or convict is not available to assist the Court.

3. Brief facts, emerging from the record, are as under:

That the aforesaid appeal has been preferred by three convicts challenging the judgement and order of conviction dated 04/08/2009 passed by learned Sessions Judge in Sessions Case No.350 of 2007, by which, the convicts have been sentenced to suffer rigorous imprisonment for 14 years for the offence punishable under Section 304(B)(2) of Indian Penal Code; rigorous imprisonment for 10 years for the offence punishable under section 306 of the Indian Penal Code and rigorous imprisonment for one year for the offence punishable under section 4 of the Dowry Act and fine is also imposed for each of the offence.
All the convicts have challenged the judgement and order of conviction and sentence, by way of preferring the aforesaid appeal, which was filed through common advocate. The appeal came to be admitted on 01/09/2009. A paper book Page 3 of 21 R/CR.A/1564/2009 CAV JUDGMENT was prepared consisting of all oral as well as documentary evidences led before the Sessions Judge.
The appeal came to be listed for final hearing before Division Bench on 12/03/2015. Learned Additional Public Prosecutor appearing for the State Government submitted that out of three appellants-convicts, appellant No.1 was released on furlough leave in the year 2011 for a period of 16 days, however, has never surrendered before the jail authority on completion of furlough leave. It was further declared by the jail authority that appellant no.1 is absconding and is not available. An affidavit was filed by the father of absconding appellant No.1 (who is one of the appellants/convicts), by which, he has declared that he was not in contact with his absconding son and does not know whereabout of his son.
Learned Additional Public Prosecutor by relying upon the decision rendered in the case of Mahendra Bhogilal Tadvi V/s. State of Gujarat reported in 2008(3) GLH 622 delivered by Division Bench of this Court, submitted that the appeal qua absconding appellant No.1 may be dismissed for non-prosecution. The attention of Division Bench, before whom the appeal was listed for final hearing, was brought to the notice by the learned advocate appearing for the appellants, of two unreported decisions of Division Bench of this Court rendered in the case of Rajubhai Jangubhai Rathwa V/s. State of Gujarat & 1 on 06/09/2012 in Criminal Appeal No.369 of 2006 as well as in the case of Bhimsingbhai Varjubhai Rathwa & Anr. V/s. State of Gujarat delivered on 25/07/2012 in Criminal Appeal No.1066 of 2006, and the bench was requested to proceed Page 4 of 21 R/CR.A/1564/2009 CAV JUDGMENT further with the appeal on merits even though one of the appellant - convict was absconding. The Division Bench, who had dealt with these two criminal appeals, had considered the case of Mahendra Tadvi (Supra) as well as the law laid down by Hon'ble Supreme Court in the case of Dilip S. Dahanukar V/s. Kotak Mahindra Co. Ltd. and Anr. reported in 2007(3) GLH 244. The Division Bench, did not agree with the proposition laid down in the case of Mahendra C. Tadvi (supra), proceeded with the appeal on merits and decided the appeals on merits, relying upon the decision of Dilip S. Dahanukar (supra).

4. The Division Bench, while dealing with the present appeal, considered above mentioned judgements and the ratio laid down by the Apex Court in the case of Bani Singh V/s. State of Uttar Pradesh - AIR 1996 SC 2439 and other reported and unreported decisions of co-ordinate Bench of this Court, found it necessary to refer the matter to Larger Bench.

5. Mr.K.B.Anandjiwala, learned senior counsel appearing for the appellant - convict would submit that larger bench of Hon'ble Apex Court in case of Bani Singh (Supra) has held that when a conviction appeal is admitted, it is bounden duty of the court to decide such conviction appeal on merits only i.e. after considering the evidence (record and proceedings of the sessions Court) and is bound to assign reasons while dealing with such appeal. He would submit that under the provisions of Sections 385 and 386 of Indian Penal Code,1973, it is mandatory for the Court to decide an appeal on merits once it is admitted, even though the convict has Page 5 of 21 R/CR.A/1564/2009 CAV JUDGMENT jumped the bail / temporary bail/ furlough leave or has not surrendered to the jail authority at the end of period, for which, he has been released from the jail.

By relying upon the case of Dilip Dahanukar (supra) Mr.Anandjiwala, learned senior counsel, submits that the appeal against the conviction is a fundamental rights of a convict and can never be interfered with or subjected to any conditions. He would submit that coordinate Division Bench of this Court in the case of Rajubhai Rathwa (supra) and Bhimsingbhai (supra) has followed both these judgements and has rightly shown its disagreement with the proposition of law laid down in case of Mahendra Tadvi (supra). He, therefore, would submit that though one of the appellants is absconding, the appeal should be finally decided only and only on merits and cannot be dismissed for non prosecution.

6. On the other hand, Mr.Mitesh Amin, learned Public Prosecutor appearing for the respondent - State of Gujarat has assisted us, by taking us through several decisions, which were not brought to the notice of earlier Division Benches including the bench, which has referred this question. He would submit that in the change scenario of the society, Hon'ble Apex Court had an occasion to deal with the cases, wherein the convict/s or his advocate were not available at the time of hearing of the appeal. It was argued that Hon'ble Apex Court has considered several judgements delivered by Hon'ble Apex Court itself including the case of Bani Singh (supra) and has asked the High Court to exercise its inherent power u/s.482 of the Code when it finds that the convict has abused the judicial process.

By taking us through the decision rendered in the Page 6 of 21 R/CR.A/1564/2009 CAV JUDGMENT case of Surya Baksh Singh V/s. State of Uttar Pradesh - (2014)14 SCC 222, he would submit that the Highest Court of the country has shown concern about increasing number of convicts, who have after availing their statutory rights of appeal, have abused the judicial process and have shown total disrespect to the judicial system by not surrendering to the jail authority. He would submit that Hon'ble Supreme Court has come down heavily about rampant malpractice of fleeing from hearing of the appeal, subsequent to admissions of their appeals. He would further submit that if Appellate Court is satisfied that the convict is a recalcitrant, who has abandoned his appeal and has committed breach of terms and conditions imposed while releasing him on bail/ temporary bail/ furlough leave and has abused the bail order granted in favour of him, the Court can exercise its power u/s.482 of the Code and can dismiss the conviction appeal in his absence.

7. Mr.Mitesh Amin, learned Public Prosecutor would submit that while deciding the case of Mahendra Tadvi (supra), the law laid down by Hon'ble Apex Court in the case of Bani Singh (supra) was not brought to the notice of the said Bench and, therefore, it was held that the appeal filed by the convict, who has no respect for the judicial system, requires to be dismissed, without going into merits. He would further submit that in case of Rajubhai Rathwa (supra) and Bhimsingbhai Rathwa (supra), Division Bench relied upon the decision delivered in the case of Dilip Dahanukar (supra), which deals with the provisions of Sections 357 and 374 of the Code of Criminal Procedure. He would submit that in the case of Dilip Dahanukar (supra), Hon'ble Apex Court Page 7 of 21 R/CR.A/1564/2009 CAV JUDGMENT has dealt with a case, wherein statutory as well as fundamental rights guaranteed under Article 21 of the Constitution of India of convict were involved. He would further submit that Division Bench of this Court had no occasion to deal with the power of the Appellate Court u/s.482 of the Code, which have been dealt with by the Hon'ble Apex Court in the case of Surya Baksh Singh (supra) with regard to recalcitrant convict.

He would further submit that though the reference has been made with regard to power of the Appellate Court dealing with absconding convict, in view of and considering judgement of Surya Baksh Singh (supra) as well as Bani Singh (supra) of Hon'ble Apex Court, the same can be answered accordingly.

8. First of all, we propose to examine the ratio laid down in the case of Mahendra Tadvi (supra), by which, it has been held that a criminal appeal preferred by the convict is not required to be heard on merits and can be dismissed for non-prosecution, if he remains absconded and has shown disrespect to the judicial system. In the said case, appellant - accused was released on temporary bail by High Court on certain terms and conditions for limited period. The convict had committed breach of the conditions and did not surrender on expiry of bail period, which was granted for a few days. Accordingly the appeal was dismissed only on the ground that the appellant had remained absconded. The said judgement was delivered on 23/03/2008

9. It appears that the ratio laid down by the Apex Court in the case of Bani Singh (supra), was not brought to Page 8 of 21 R/CR.A/1564/2009 CAV JUDGMENT the notice of this Court, by which, Hon'ble Apex Court has held that if the appeal is admitted then the High Court is bound to peruse the record of the case even if the convict or his advocate or learned Public Prosecutor do not appear for hearing. It was further made clear that the appeal must be considered and disposed of on merits irrespective of the fact that the appellant or his counsel or public prosecutor is present or not.

Similar situation arose at the time of hearing of Rajubhai Jangubhai Rathwa (supra) as well as Bhimsingbhai Varjubhai Rathwa (supra) before another Division Bench of this Court. Since the appellant - convict was absconding, an objection was raised by learned Additional Public Prosecutor about hearing of the matter on merits in view of judgement delivered in the case of Mahendra Tadvi (supra). By CAV judgement dated 6/9/2012, the Division Bench after considering the judgement of Mahendra Tadvi (supra) as well as considering the case of Dilip Dahanukar (supra) did not accept the submissions made by learned Additional Public Prosecutor.

10. The Division Bench expressed its disagreement with the view taken in the case of Mahendra Tadvi (supra) and relying upon the decision of Dilip Dahanukar (supra) decided the appeal on merits even though the appellant - accused was absconding. It also appears from the judgement in the case of Bhimsinghbhai Rathwa (supra), the decision of Bani Singh (supra) was not brought to the notice of Division Bench. Similar was the case of Rajubhai Rathwa (supra) in Criminal Appeal No.369 of 2006, wherein the Page 9 of 21 R/CR.A/1564/2009 CAV JUDGMENT appellant-accused was absconding.

11. The Division Bench in the present appeal has dealt with the above referred decisions including the decision of Bani Singh (supra) and in view of differing judgements, the case is referred to us. However, it is pertinent to note that the decision of the Apex Court in the case of Surya Baksh Singh (supra) has not been brought to the notice of the Division Bench, who has referred the case. We have come across to a decision referred by Division Bench of this Court in the case of Mohmad Sharif Gulammahmad V/s. State of Gujarat reported in 2009(3) Crimes (HC) 598 as well as a judgement delivered by Division Bench on 17/02/2009 in the case of Ganeshbhai Virjibhai Rabari V/s. State of Gujarat in Criminal Appeal No.918 of 2001, by which, Division Bench had issued certain directions to the State authorities for taking actions against the absconding accused. Division Bench held that appropriate steps can be taken by the Court including attachment of the property by issuing proclamation for such purpose in accordance with the provision of Sections 82, 83, 84 and 85 of Code of Criminal Procedure. After issuing such directions, a liberty was granted to the convict to file appropriate application for reopening the appeal for fresh consideration after he is arrested or surrenders himself to the jail authority.

12. In the case of Bani Singh (supra), the larger bench of the Hon'ble Apex Court in the year 1996, has held that even in absence of convict or his lawyer, the appeal must be heard on merits, however, the powers conferred under Page 10 of 21 R/CR.A/1564/2009 CAV JUDGMENT section 482 of the Code with the High Court were not discussed at all, which have been now dealt with in the case of Surya Baksh Singh (supra). Hon'ble Apex Court found that tendency of the convict to remain absconding, after filing of the appeal and getting admitted the same, has been increased to the large extent which has affected the judicial system as well as an impression is created in the mind of public at large about absconding convict, whose appeals were heard on merits even though they had shown scant disrespect to the judicial system and flouted the order/s passed by the Court while releasing him on bail/ temporary bail, etc.. It has been observed by Hon'ble Apex Court in the case of Surya Baksh Singh (supra) that statutory right of appeal has been misused by number of convicts by fleeing from the judicial custody to defeat the ends of justice after getting orders of bail/ temporary bail/ furlough, etc. and escaped beyond the reach of the law. The Hon'ble Supreme Court has considered ratio laid down in the case of Bani Singh (supra) however has held that in case of recalcitrant appellant, the appeal can be dismissed. While discussing the power of the High Court u/s.482 of the Code, it has been observed in Para-7 in the case of Surya Baksh Singh (supra), which reads as under:

"7. Last, but not the least in our appreciation of the  law,  Section  482  CrPC stands in solitary splendour. It preserves  the  inherent  power  of the High Court. It enunciates that  nothing in CrPC shall   be   deemed   to limit or affect the  inherent powers of the High Court to  make  such  orders as  may be necessary, firstly, to "give effect to any order under  CrPC", words which are not to be  found  in  the  Code  of  Page 11 of 21 R/CR.A/1564/2009 CAV JUDGMENT Civil  Procedure,  1908 (hereafter  referred  to  as  'CPC').  Ergo,   the    High   Court   can,     while exercising inherent  powers in its criminal jurisdiction, take all  necessary steps  for   enforcing   compliance   with   its   orders.   For     salutary  reason   Section 482 CrPC makes the criminal Court much  more effective and all pervasive than  the civil Court insofar  as     ensuring     obedience     of     its     orders     is     concerned.  Secondly,   Section   482   clarifies   that   CrPC     does     not  circumscribe     the   actions   available   to   the   High   Court   to  prevent   abuse   of     its     process,     from   the   inception     of  proceedings     till     their     culmination.     Judicial     process  includes compelling a   respondent   to   appear   before   it. 
        When           the         Court   encounters   a   recalcitrant 
        Appellant/convict   who     shows     negligible     interest   in 
prosecuting   his   appeal,   none   of   the   Sections   in   Chapter  XXIX CrPC dealing  with  appeals,  precludes  or  dissuades  it  from  dismissing  the appeals. It seems to us that passing  such orders  would   eventually   make    it  clear  to all that  intentional and repeated failure to prosecute   the   appeal  would inexorably lead not merely to incarceration but  more  importantly     to   the   confirmation   of   the   conviction   and  sentence   consequent   on   the     dismissal   of   the   appeal.  Thirdly, none of the provisions  of  CrPC  can  possibly limit  the power of the High Court to otherwise secure the ends  of  justice. While it is not possible to define the concept of  "justice", suffice  it  to say that it encompasses not just the  rights of  the  convict,  but  also  of the victims of crime as  well   as   of   the   law   abiding   section   of   society     who     look  towards the Courts as vital instruments for preservation of  peace     and     the   curtailment   or   containment   of   crime   by  Page 12 of 21 R/CR.A/1564/2009 CAV JUDGMENT punishing those   who   transgress   the law. If convicts can  circumvent   the   consequence   of   their   conviction,     peace,  tranquility and harmony in society will be reduced   to   a  chimera.     Section   482   emblazons   the   difference   between  preventing   the   abuse   of   the   jural process on the one  hand and securing of the ends of justice  on  the  other. It  appears to us that Section 482  CrPC  has  not  been  given  due   importance  in   combating  the   rampant  malpractice  of  filing   appeals     only     for   scotching   sentences   imposed   by  criminal Courts."

13. While considering the case of Bani Singh (supra), Hon'ble Apex Court in para-12 in the case of Surya Baksh Singh (supra) has observed as under:

"12. Indeed,   the   Court   in   Bani   Singh   Case   was   not  confronted  by    the     wilful     abscondence   of   the   appellant  concerned. It is noteworthy that the  High  Court  had  not  taken   steps   calculated   to   secure   the   presence   of   the  appellant     before     it.   On   the   contrary   it   had   palpably  adopted the less tedious   course   of   simply dismissing the  appeal. Bani Singh  overruled the  Order in    Ram     Naresh  Yadav which had prescribed that a criminal appeal could be  disposed of   on   merits only after hearing the appellant or  his  counsel.    Signally,     the     Court   had   observed  that   in  order to enforce discipline the appeal could   be   dismissed  for non­prosecution. In both these cases it is apparent that  the   High     Court   had   not   taken   any   steps   to   secure   the  presence of the  appellant;  in  other words, that there was  no     material     to     manifest     that     the     appellant     had  Page 13 of 21 R/CR.A/1564/2009 CAV JUDGMENT abandoned his appeal or had no intention to  prosecute  it.  In  Bani  Singh attention of the Court was not drawn to the  views of a Coordinate  Bench  in Kishan Singh decided four  years   previously   on     2.11.1992.     Having     carefully   read  through both the opinions we think it important to  clarify  that     Bani   Singh   does   not   cogitate   or   reflect   upon   the  options   available   to     the     Court   which   is   faced   with   a  recalcitrant Appellant  who  is  not  prosecuting  his appeal,  in flagrant violation and abuse of the bail orders   granted  in   his favour.     Kishan   Singh   deals   precisely   with   the  options   open   to   the Appellate Court at the preliminary  hearing of an appeal."

14. Hon'ble Apex Court has shown concern about impact of absconding accused in society in para-16 in the case of Bani Singh (supra), which reads as under:

"16. We cannot close our eyes to the reality that less than  twenty  per cent of prosecutions are successful; the rest are  futile   largely   because     of   inept,   shoddy   or   substandard  investigation and prosecution.   Even   in   cases where the  prosecution     succeeds     in     proving     the     guilt     of     the  accused, punishment is emasculated by convicts not because  of  their  succeeding  in having their conviction overturned  and   reversed   by   the   appellate   court,     but   by   going  underground and disappearing from society after receiving  reprieve from incarceration from the appellate   court.   We  are   convinced   that   the interests of society at   large   are  being   repeatedly   sacrificed   for   the exaggerated, if not  misplaced concern for   what   is   fashionably   termed   as  Page 14 of 21 R/CR.A/1564/2009 CAV JUDGMENT "human rights"   of   convicts.   Recent   judgments   of   the  Court  contain  a perceptible dilution of legal principles such  as the  right  of  silence  of the accused. The Supreme Court  has,   in   several     cases,     departed     from     this   rule   in  enunciating, inter alia, that the accused are duty­bound to  give   a valid explanation of facts within their specific and  personal     knowledge     in   order   to   dispel   doubts   on   their  complicity. Even half  a  century  ago  this would have been  a jural anathema. Given  the  woeful  success  rate  of  the  prosecution,   if   even  the   relatively  niggard   number  of  convicts     are permitted to   circumvent   their   sentences,  crime  is  certain  to  envelop society. Law is dynamic and  not   immutable   or   static.     It     constantly     adapts   itself   to  critically   changing   compulsions   of   society.   (See   State     of  Punjab v. Devans Modern Breweries Ltd. (2004)11 SCC26)" 

15. Hon'ble Apex Court has also considered the decision rendered in the case of K.D.Panduranga V/s. State of Karnataka reported in 2013(3) SCC 721, which has dealt with the question of appointing an amicus curiae for the absconding appellant - convict. Hon'ble Apex Court considering the case of Panduranga (supra), in Paragraph Nos.24, 25 and 26 and remanded the matter to the High Court for fresh hearing since the convict had requested for rehearing of the appeal on merits. Paragraph Nos.24, 25 and 26 in the decision delivered in the case of Surya Baksh Singh (supra), reads as under:

"24. It seems to us that it is necessary for the Appellate  Court  which  is confronted with the absence of the  convict  Page 15 of 21 R/CR.A/1564/2009 CAV JUDGMENT as   well   as   his   counsel,   to immediately proceed against  the persons who stood surety at  the  time  when the convict  was granted bail,  as  this  may  lead  to  his  discovery  and  production in Court.  If even this exercise fails to locate and  bring  forth the convict, the appellate court is empowered to  dismiss  the  appeal.   We fully and respectfully concur  with  the     recent   elucidation     of     the     law,   profound   yet  perspicuous,   in   K.S.   Panduranga   v.   State   of   Karnataka  (2013)   3   SCC   721.     After   a   comprehensive   analysis   of  previous  decisions   our   learned Brother had distilled the  legal position into six propositions: (SCC P.734, para 19) "19.1   that the High Court cannot dismiss   an   appeal for  non­prosecution  simpliciter without examining the merits; 

19.2 that the Court is  not  bound  to  adjourn the matter if  both the appellant  or  his  counsel/lawyer are  absent;  

19.3 that   the   Court   may,   as   a   matter     of     prudence   or  indulgence, adjourn  the matter but it is not bound to do so; 

19.4 that it can dispose of the   appeal after perusing the  record and judgment of the trial  court.   

19.5   that  if the accused is in jail and cannot, on his own,  come to court,  it  would  be advisable to adjourn the  case  and  fix  another  date  to facilitate  the appearance of the  appellant­accused if his lawyer is  not present,  and   if the  lawyer   is   absent   and   the   court   deems   it   appropriate   to  appoint a  lawyer at the State expense to assist it, nothing in  Page 16 of 21 R/CR.A/1564/2009 CAV JUDGMENT law would preclude  the  court from doing so; and   19.6  that if   the    case   is   decided   on   merits    in   the  absence of the appellant, the higher court can remedy the  situation."

25.     The enunciation of the inherent powers of the High  Court   in     exercise   of   its   criminal   jurisdiction   already  articulated by this  Court  on  several occasions motivates us  to press Section 482   into   operation.   We   reiterate that  there is an alarming and sinister increase in instances where  convicts have   filed appeals   apparently   with   a   view   to  circumvent  and  escape undergoing the sentences awarded  against them. The routine is  to  file  an appeal, apply and  get enlarged on bail or get exempted from  surrender,  and  thereafter   wilfully     to     become   untraceable     or  unresponsive.  It  is  the bounden duty cast upon the Judge  not   merely   to   ensure   that   an   innocent person is not  punished but equally not to become a   mute spectator   to  the spectacle  of  the convict  circumventing  his conviction.  (See  Stirland   v. Director of Public Prosecutions, 1944 AC  315, quoted with approval by  Arijit Pasayat, J. in State of  Punjab v. Karnail Singh (2003) 11 SCC 271).  If  the Court  is  derelict in  doing  its duty, the  social fabric will be rent  asunder and anarchy will rule everywhere. It is, therefore,  imperative   to     put     an   end   to   such   practice   by   the  expeditious  disposal of appeals.   The   inherent powers of  the High Court, poignantly preserved in Section 482 of  the  CrPC, can also be pressed into service but with care, caution  and circumspection.

Page 17 of 21 R/CR.A/1564/2009 CAV JUDGMENT

26.     Reverting back to the facts of the   present   case   a  perusal   of   the impugned   order   makes   it   abundantly  evident  that  the  High  Court  has considered the case in  all its complexities.   The   argument   that   the   High Court  was   duty­bound   to   appoint   an     amicus     curiae     is     not  legally  sound. Panduranga correctly considers Mohd. Sukur  Ali v. State  of   Assam   as per incuriam, inasmuch as the  latter mandates the appointment  of an amicus curiae and is  thus irreconcilable with Bani Singh.   In  the  case in hand  the High Court has manifestly discussed the evidence that  have  been led, and finding it of probative value, has come  to   the   conclusion   that     the   conviction   is   above   appellate  reproach   correction   and   interference.       In view of the  analysis of the law the contention raised before us that it  was   essential   for   the   High   Court   to   have   appointed   an  amicus   curiae   is   wholly untenable.   The High Court has  duly     undertaken     the     curial     responsibility   that   fastens  upon  the  appellate  court,  and  cannot  be  faulted  on  the  approach adopted by it.  In this respect, we find no error."

16. In view of the ratio laid down by the Apex Court, we are of the opinion that the High Court while dealing with a conviction appeal wherein convict/ advocate is/are not available, following procedure is required to be considered at the time of final hearing:

(i) If the Advocate appearing for the appellant -

convict is present and is ready to proceed with the appeal, the Court has to decide the same on merits and reasoned judgement is to be delivered even if Page 18 of 21 R/CR.A/1564/2009 CAV JUDGMENT the convict is absconding.

It is needless to say that the convict should always be subjected to consequences of his abscondance.

(ii) If the convict is absconding and his advocate is absent, and if the convict has jumped the bail/ temporary bail granted by the High Court, High Court itself, shall take recourse provided under the provisions of Criminal Procedure Code to secure the presence of absconding convict and can issue non-bailable warrant, passing orders of attachment of his property declaring him proclaimed offender, etc. under sections 82, 83, 84 and 85 of the Code of Criminal Procedure.

After exhausting all possible effort if the convict could not be traced out and if the High Court is satisfied and is of the opinion that the convict is recalcitrant and has shown total disrespect to the orders passed by the High Court and has jumped the bail/ temporary bail, the High Court can exercise its inherent power u/s.482 of the Code and can dismiss the appeal.

(iii) If the convict was released pursuant to orders passed by the concerned Department of the State/ Jail authority (like furlough leave, etc.) and is not available at the time of hearing of the appeal, the jail authority shall submit a detailed report to the High Court about the steps undertaken by the concerned Department / Jail authority to secure the Page 19 of 21 R/CR.A/1564/2009 CAV JUDGMENT presence of the absconding convict.

If the High Court is satisfied with the said report and comes to the conclusion that the convict is recalcitrant and has shown disrespect to the judicial system, his appeal can be dismissed.

(iv) If the appeal is dismissed on the ground of non-

availability of convict and subsequently if the convict surrenders or is arrested, he may file application for restoration of his appeal for hearing the same on merits."

17. It is needless to say that if the Bench comes across a criminal appeal, wherein it finds that the case of absconding convict does not fall in any of the above referred contingencies, it can exercise its inherent powers provided under section 482 of the Code, which would entitle it to make such orders, as may be necessary to secure the ends of justice.

18. Considering the decision by the Hon'ble Apex Court in the case of Bani Singh (supra), K.S.Panduranga (supra) as well as in the case of Surya Baksh Singh (supra) and considering the several decisions, we hereby hold that the ratio laid down by the Hon'ble Apex Court in the case of Bani Singh (supra), K.S.Panduranga (supra) read with Surya Baksh Singh (supra), would hold the field in case of an absconding convict and not the ratio laid down by the Hon'ble Apex Court in the case of Dilip S. Dahanukar (supra) as observed and relied upon by the co-ordinate Bench in the Page 20 of 21 R/CR.A/1564/2009 CAV JUDGMENT case of Rajubhai Jangubhai Rathwa (supra) and Bhimsingbhai Varjubhai Rathwa (supra) since the same deals with Sections 357 and 374 of the Code. Since the Division Bench of this Court while delivering the judgement in case of Mahendra Tadvi (supra), had not considered the ratio laid down by the Apex Court in the case of Bani Singh (supra), the same is per-incurrium. Answered accordingly.

Office is directed to list this appeal before appropriate Court for further hearing.

sd/-

[A.J.DESAI, J.] sd/-

[A.G.URAIZEE,J.] sd/-

[K.J.THAKER, J.] *dipti Page 21 of 21