Madras High Court
M.Senthil Kumar vs S.Periyasamy on 18 January, 2016
Author: M.Venugopal
Bench: M.Venugopal
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT DATED : 18.01.2016 CORAM THE HONOURABLE MR.JUSTICE M.VENUGOPAL Crl.R.C.(MD).No.589 of 2015 and M.P(MD)No.1 of 2015 M.Senthil Kumar :Petitioner/Appellant/Accused -Vs- S.Periyasamy : Respondent/Respondent/Complainant PRAYER:Criminal Revision Petition filed under Section 397 r/w Section 401 of Cr.P.C. praying this Court to call for the records and to set aside the order passed in Crl.M.P.No.1306 of 2015 in C.A.No.82 of 2015 by the Principal Sessions Judge, Karur, dated 1.12.2015 and suspend the sentence passed in C.C.No.35 of 2014 dated 12.05.2015 on the file of the Judicial Magistrate, Fast Track Court at Magisterial Level, Karur. !For Petitioner : No appearance ^For Respondent : Mr.V.Karthikeyan for M/s.V.Perumal :ORDER
Heard both sides.
2.The Revision Petitioner/Appellant/Accused has focussed the instant Criminal Revision Petition as against the order, dated 1.12.2015 in Crl.M.P.No.1306 of 2015 in C.A.No.82 of 2015, passed by the Learned Principal Sessions Judge, Karur. The Learned Principal Sessions Judge, Karur while passing the impugned order in Crl.M.P.No.1306 of 2015 in Crl.A.No.82 of 2015(filed by the Revision Petitioner/Appellant/Accused), had among other things, observed the following:
? Heard both sides.
The Learned Counsel for the petitioner submitted that the petitioner has been convicted by the Learned Judicial Magistrate (FTC), Karur on 13/05.2015 in C.C.No.35 of 2014 and the petitioner was sentenced to undergo simple imprisonment for six months for the offence under Section 138 of N.I.Act. According to him, in the absence of the accused, the judgment and order of sentence was passed by the trial Court and immediately the trial Court issued a NBW to secure the petitioner to undergo the period of sentence. He therefore prayed for suspension of the sentence passed by the trial Court till the disposal of the criminal appeal.
The respondent has raised objection for the petition and contended that it is for the petitioner to move the trial Court to get the appropriate relief on surrender of the accused and that this petition is not maintainable before this Court.
Considering the facts and circumstances of the case, this Court directs the Petitioner to surrender before the trial Court, that on such surrender, the trial Court is directed to dispose of the application under Section 70(2) of Cr.P.C. in accordance with law. With the above direction, this petition is dismissed.''
3.Being dissatisfied with the order dated 1.12.2015 in Crl.M.P.No.1306 of 2015 in C.A.No.82 of 2015, the Petitioner/Appellant/Accused has filed the instant Criminal Revision Petition before this Court basically contending that the impugned order passed by the Learned Principal Sessions Judge, Karur is to be set aside by this Court since the same is not in accordance with Law.
4.The Learned Counsel for the Petitioner/Appellant/Accused urges before this Court that the ingredients of Section 389(1) of Cr.P.C are unambiguous and further enjoins in a crystal-clear manner that an appellate Court can suspend the execution of substantive sentence itself and in the event of an appellant suffering an incarceration, he may be released on bail on his own bond. The Learned Counsel for the Petitioner/Appellant/Accused proceeds to take a plea that in case of summary procedure, where Law provides for adjudication of the case in the absence of an accused, the trial Court should have stipulated the time within which the accused should prefer an appeal or surrender to serve the substantive sentence. As such, the trial Court had committed a mistake in issuing the Non-Bailable Warrant on the date of passing the Judgment in C.C.No.35 of 2014, dated 12.5.2015. Apart from that, the appellate Court had erroneously dismissed the petition for suspension of sentence, mainly on the ground that Non-Bailable Warrant is pending against the Revision Petitioner/Appellant/Accused.
5.It is the stand of the Revision Petitioner/Appellant/Accused that the trial Court ought to have issued notice to the Revision Petitioner/Appellant/Accused prior to the passing of the Judgment in C.C.No.35 of 2014, dated 12.5.2015 and deliverance of judgment even in the absence of counsel, the Petitioner is very much put to inconvenience, hardship and untold misery.
6.At this stage, this Court points out the decision of this Court R.Sarathkumar v. The Inspector of Police, C-9, Police Station, Neelankarai, Chennai reported in 2004 MLJ(CRL.) 421, wherein, it is observed and reads as follows:
?Non-bailable warrant issued without a preceding bailable warrant where the offence is bailable, is not in accordance with the scheme of the criminal procedure code and hence, illegal. Therefore, while exercising the power conferred under Section 87, Cr.P.C., and issuing a warrant, in a case of bailable offence, the Magistrate shall always issue at the first instance a bailable warrant(including the endorsement provided under Section 71, Cr.P.C.). If the person does not appear before the Court even after execution of bailable warrant, then, and only then the Magistrate may issue a non- bailable warrant. Therefore, in all cases under Sec.138 of the Negotiable Instruments Act, though it is possible or there is no legal infirmity for the Magistrate to issue a non-bailable warrant for the reasons to be recorded in writing, yet, considering the bailable nature of the offence, under Section 138 of the Negotiable Instruments Act the Magistrate shall always issue ?bailable warrant? at the first instance. For the above reasons there appears no reason or no circumstances warranting the issue of non-bailable warrant in this case.?
7.Apart from the aforesaid decision, in the decision in Sundar alias Sundararajan v. The Inspector of Police, All Women Police Station, Palayamkottai, Tirunelveli District reported in 2001 MLJ (Crl.) 563. Special Page 566 at paragraph Nos.6 and 7 wherein it is held as follows:
?6.If the accused appears before the appellate Court pursuant to the warrant pending against him, the accused is deemed to have come to the judicial custody, which amounts to confinement.
7.Therefore, in the peculiar circumstances of this case, in case, the accused appears before the appellate Court, the appellate Court is directed to recall the warrant and the moment the warrant is recalled, the execution of the sentence passed against the accused, shall stand suspended and the appellate Court is directed to release the petitioner on bail on his executing a bond for Rs.5,000/- with two sureties for the like sum to its satisfaction pending disposal of the revision.?
8.Furthermore, it is to be relevantly pointed out that Section 255 of Cr.P.C speaks of 'acquittal or conviction'. Indeed, Section 353 of CrP.C, under the caption 'judgement' (5,6), reads as under:
?(5)If the accused is in custody, he shall be brought up to hear the judgment pronounced.
(6)If the accused is not in custody, he shall be required by the Court to attend to hear the judgment pronounced, except where his personal attendance during the trial has been dispensed with and the sentence is one of fine only or he is acquitted;
Provided that, where there are more accused than one, and one or more of them do not attend the Court on the date on which the judgment is to be pronounced, the presiding officer may, in order to avoid undue delay in the disposal of the case, pronounced the judgment not withstanding their absence.?
9.From a bare perusal of the ingredients of Section 353 of Cr.P.C, it is quite evident that the said section speaks of the manner in which the judgement is to be pronounced. Section 354 of Cr.P.C describes what Judgment should contain, etc. Whether the case is posted for Judgment, the trial of the case stand terminated within the meaning of Section 353 of Cr.P.C. Judgement shall be pronounced immediately after conclusion of the trial or at some subsequent time of which notice shall be given to the parties or their pleaders which is specified under Clause(a), (b) and (c) of Sub-Section 1 of Section 353 of Cr.P.C.
10.One cannot ignore a primordial fact that Section 70 of Cr.P.C speaks 'Form of warrant of arrest and duration'. It is to be remembered that even if the learned counsel is not present, but the accused is present, the Court would decide the application for recall of warrant on merits, as per decision Deivasigamani v. State, reported in 2003 MLJ(Crl.) 201(Mad). By virtue of Section 70(2) of Cr.P.C., the Learned Judicial Magistrate has all necessary powers to consider the orders as regards the issuance of a 'Non-bailable warrant'. It is upto the Court, if convinced that the absence of an accused was not wilful, the warrant should be recalled as per decision Yogesh Kumar Bhargava v. State of Uttarpradesh reported in 2001 Crl. L.J, 2835, 2836(All).
11.In fact, the Learned Judicial Magistrate, under Section 70 of Cr.P.C can convert a warrant of arrest into a Bailable Warrant. Continuing further that the warrant once issued is very much alive, until it is cancelled or executed even though it specifies a returnable date as per the decision Inder Mandal, AIR 1967 Patna 141. Wherein the issuance of Non-bailable warrant is unwarranted, the High Court by exercising its discretion can quash the said 'Non-Bailable warrant' as per decision H.C.JAIN v. M/s.R.K.SYNTHETICS AND FIBRES PVT. LTD., reported in 1999 Crl.L.J. 2922 (BOM).
12.At this juncture, this Court very pertinently points out the decision Deivasigamani and another vs. The State represented by the Inspector of Police, Central Crime Branch, Chennai reported in (2003)MLJ(Crl.) 201(Mad) whereby and where under it is observed and held as under:
?10.In the case on hand, the petitioners herein were unable to appear before the trial court on 13-08-2002 and given instructions to the counsel and prayed for dispensing with their appearance. Unfortunately, the counsel could not represent the petitioners, with the result Non-bailable warrant was ordered on the same day on 13-08-2002, returnable on 23-08-2002. It is evident that on 23-08-2002 the petitioners have filed an application under Section 70 (2) of Cr.P.C. to recall the warrant. On that day, the counsel for the petitioners herein did not appear when the case was called. Immediately, the same was dismissed after calling, without noting the fact that the petitioners were very much available in the court. The impugned order of remand also disclose the said fact that the petitioners were present along with other accused, but they were remanded to judicial custody consequent to the order of dismissal of their petition to recall the warrant. Apparently, when the petitioners surrendered before the court with an application to recall the warrant, dismissal of the same mechanically without considering it on merits is unreasonable. While so, the remand order passed by the Magistrate is un-sustainable. Admittedly, in the impugned order of remand, no reason has been assigned by the learned Magistrate. Admittedly, no witnesses were present on the day of remand. Indeed, the petitioners have proved their bona-fide by filing a petition explaining the reason for their non-appearance on 13-08 -2002. PW1 also deposed before the said court that he has no intention to proceed against the petitioner herein as they have already settled the amounts payable by them. Beyond that, the petitioners are all respectable persons occupying higher post in the State Government. While so, without considering the above factors, remanding the petitioners mechanically would amount to exercise of discretionary power in an un- judicial and arbitrary manner. Hence, interference of this Court is very much warranted.?
13.It cannot be forgotten that a warrant remains valid unless it is executed or cancelled. Mere issuance of Non-bailable warrant in a given case without considering all the aspects would not be an exercise of judicial powers, in the considered opinion of this Court.
14.It is to be pointed out that Section 389 of Cr.P.C applies only to the aggrieved persons. In fact, Section 389(1) of Cr.P.C., empowers the appellate Court to suspend the execution of sentence and to release the appellant on 'bail', subject to the conditions being imposed in a given case.The condition precedent for exercising of the jurisdiction by a Court of law Section 389(1) of Cr.P.C is an existence of appeal, which means a valid appeal presented before the concerned Court. Section 389(2) of Cr.P.C gives concurrent jurisdiction to the High Court in the matter.
15.As a matter of fact, Sub-Section 3 of Section 389 of Cr.P.C provides for granting bail to the affected persons by sentencing Court pending appeal no certain circumstances. Apart from Section 389(1) of Cr.P.C, there is an inherent powers of Court of law Section 482 Cr.P.C to grant a relief of said in a given case. While suspending the suspension of sentence, it is advisable/desirable that the appellate Court imposes a condition of deposit of the compensation amount in Court within certain period. If the fine sum is on the higher side, the Court can direct at least a portion thereto to be remitted. In short, the Appellate Court, under Section 389 of Cr.P.C while suspending the sentence an enlarge a person on bail, imposing necessary terms. In this regard, the power of an Appellate Court is crystalline clear, in the considered opinion of this Court.
16. As regards the relief of 'suspension of sentence', it is to be relevantly pointed out that in respect of Revision against the conviction, an accused need not surrender and undergo confinement for seeking the relief of suspension of sentence pending disposal of the Criminal Revision. However, the Revisional Court, may decline to exercise power under Section 397 (1) of Cr.P.C to suspend the sentence impose on the accused, considering the merits of each case in respect of the seriousness and gravity of offence and also the incarceration of the accused coupled with quashing materials available on record against the accused as per the decision Markandan vs. Inspector of Police, Deevattipatti Police Station, Salem reported in 2007(1) MLJ(Crl.) 210(Mad).
17.Besides that, in the decision Ibrahim vs. State of Kerala reported in 1997 KLT 857, at para No.5 it is observed and held as under:
5.In respect of the same question of law viz. Whether the accused concerned in the revision against conviction, has to surrender and thereafter only seek relief of suspension of sentence, the Honourable Mr.Justice Khalid (as he then was) has held in the decision reported in Ibrahim v. State of Kerala 1979 KLT 857 as follows:
?2.Section 397, 399 and 401 of the Code deal with powers of revision. Under Section 397, revisions can be filed both before the High Court and the Sessions Judge. The jurisdiction of the revisional Court to pass interim orders under Section 397(1) is as follows:
?(1)The High Court or any Sessions Judge may call for and examine the record of any proceeding before any inferior Criminal Court situated within its or his local jurisdiction for the purpose of satisfying itself or himself as to the correctness, legality or propriety of any finding, sentence or order, recorded or passed and as to the regularity of any proceedings of such inferior Court, and may, when calling for such record, direct that the execution of any sentence or order be suspended, and if the accused is in confinement, that he be released on bail or on his own bond pending the examination of the record.?
The words ?direct that the execution of any sentence or order be suspended? have to be read-conjuctively from the words and if the accused is in confinement that he be released on bail or on his own bond pending the examination of the record. Suspension of the execution of any sentence or order postulates that the petitioner is not in confinement. This Section gives jurisdiction to the revisional Court to suspend sentence even though the petitioner is not in confinement. The question of releasing him on bail arises only when he is in confinement. Therefore, when the accused in confinement makes an application for suspension of sentence or order, the Court should not only order suspension of the sentence or order by order his release on bail also. Not so, when he is not in confinement. This Section clearly recognised the difference between a case where an accused is in confinement and when not in confinement. Thus, it will not be proper for the revisional Court to insist upon an accused to be remanded to confinement before his sentence can be suspended, for, that will be acting against the clear and express provisions contained in Section 397(1) of the Code, quoted above, enabling the revisional Court to exercise the twin jurisdiction vested in it in cases where the accused is in confinement and not in confinement. The matter becomes clear when the other sections of the Code are also considered.
...........
8. ......... the revisional Court need not insist upon the confinement of the accused before ordering suspension of sentence or order passed against him. If the accused is in confinement, the revisional Court will have to direct his release on bail; if he is not in confinement, the revisional Court will have to direct his release on bail; if he is not in confinement, the revisional Court need only suspend the execution of the sentence of order, either on the bond already executed or as directed by the revisional Court.
Since the relevant provisions of the Code have clearly delineated the situation where the accused presence is necessary, and since Section 397 is silent about the custody or confinement of the accused, the revisional Court need not insist upon bringing the accused to confinement before exercising the powers under Section 397(1) of the Code.?
18.In the light of the aforesaid detailed discussion and in view of the fact that in respect of the revision against conviction for granting the relief of suspension of sentence, the accused need not surrender and undergo confinement and filing of revision without surrendering and confinement is well within the purview of Section 397 (1) of Cr.P.C, this Court in furtherance of sub stantial cause of justice, sets aside the impugned order dated 1.12.2015 in Crl.M.P. No.1306 of 2015 in C.A.No.82 of 2015. Resultantly, the Criminal Revision Petition succeeds.
19.In fine, the Criminal Revision Petition is allowed. Consequently, the order dated 01.12.2015 in Crl.M.P.No.1306 of 2015 in C.A.No.82 of 2015 passed by the Learned Principal Sessions Judge, Karur is hereby set aside by this Court for the reasons assigned in this Criminal Revision. The Learned Principal Sessions Judge, Karur is directed to restore Crl.M.P.No.1306 of 2015 in C.A.No.82 of 2015 to file and to dispose of the Crl.M.P.No.1306 of 2015 in C.A.No.82 of 2015 afresh in the manner known to Law and in accordance with Law, after providing enough opportunities to respective parties, by following the principles of natural justice. Liberty is granted to the respective parties, to raise all factual and legal pleas at the time of fresh hearing of Crl.M.P.No.1306 of 2015 in C.A.No.82 of 2015. It is open to the Revision Petitioner/Accused to file necessary miscellaneous petition before the trial Court and to seek the relief of recall of warrant/cancelling the warrant in the manner known to Law and in accordance with Law, if he so desires/ advised. Consequently, connected Miscellaneous Petition is closed.
To The Principal Sessions Judge, Karur..