Allahabad High Court
Vijai Kumar Verma vs State Of Uttar Pradesh And Ors. on 29 July, 2002
Equivalent citations: 2002CRILJ4561
Bench: M. Katju, K.N. Sinha
ORDER
1. Learned Government Counsel may file counter affidavit within a month.
2. Issue notice to respondent No. 4 returnable at an early date.
3. Until further order of this Court we stay the arrest of the petitioner in Case Crime No. 214 of 2001, under Sections 409, 420, 468, 467 and 471, I.P.C. Police Station Sadar Bazar, District Mathura but the investigation may go on.
4. We have heard Sri S.P. Singh, General Secretary of the High Court Bar Association as Amicus Curiae, in this case .
5. The petitioner Vijai Kumar Verma is a Government Servant posted in the U.P. Police Department as Sub Inspector (Ministerial) /Head Clerk in the office of the Superintendent of Police, Hathras. By means of this writ petition the petitioner is challenging the impugned F.I.R. filed against him. This F.I.R. states that certain appointment under Dying in Harness Rules was obtained by playing some fraud in which the petitioner was also involved. The petitioner claims that he is innocent and has been falsely implicated. The only allegation against him in the impugned F.I.R. is that he did not make proper verification of the documents relating to the appointment made under the Dying in Harness Rules.
6. It has been held by the Supreme Court in Joginder Kumar v. State of U.P. AIR 1994 SC 1349 (Para 24).
No arrest can be made because it is lawful for the Police Officer to do so. The existence of the power to arrest is one thing. The justification for the exercise of it is quite another. The Police Officer must be able to justify the arrest apart from his power to do so. Arrest and detention in police lock up of a person can cause incalculable harm to the reputation and self esteem of a person. No arrest can be made in a routine manner on a mere allegation of commission of an offence made against a person. It would be prudent for a Police Office in the interest of protection of the constitutional right of a citizen and perhaps in his own interest that no arrest should be made without a reasonable satisfaction reached after some investigation as to the genuineness and bona fides of a complaint and a reasonable belief both as to the person's complicity and even so as to the need to effect arrest. Denying a person of his liberty is a serious matter. The recommendation of the Police Commission merely reflects the constitutional concomitants of the fundamental right to person liberty and freedom. A person is not liable to arrest merely on the suspicion of complicity in an offence. There must be a reasonable justification in the opinion of the officer effecting the arrest that such arrest is necessary and justified. Except in heinous offences, an arrest must be avoided if a police officer issues notice to person to attend the Station House and not to leave Station without permission would do.
7. Despite this categorical judgment of the Supreme Court it appears that the police is not at all implementing it. What invariably happens is that whenever an F.I.R. of a cognizable offence is lodged the police immediately goes to arrest the accused person. This is clear violation of the aforesaid judgment of the Supreme Court.
8. Thousand of writ petitions and Section 482, Cr.P.C. applications are being filed in this Court praying for stay of the petitioner's arrest. This is unnecessarily increasing the work load of this Court and adding to the arrears.
9. In our opinion the problem will be obviated by restoring the provision for anticipatory bail which was contained in Section 438, Cr.P.C. but was deleted in U.P. by Section 9 of U.P. Act, 16 of 1976.
10. It is surprising that the provision for anticipatory bail should be deleted in this State although it exists in all other States in India, even in terrorist affected States. We do not understand why this provision should not exit in U.P. also.
11. As pointed out in Balchand Jain v. State of Madhya Pradesh AIR 1977 SC 366, the provision for anticipatory bail was included in the Cr.P.C. of 1973 in pursuance of the Forty First Report of the Law Commission which observed :-
The necessity for granting anticipatory bail arises mainly because sometimes influential persons try to implicate their rivals in false cases for the purpose of disgracing them or for other purposes by getting them detained in jail for some days. In recent times, with the accentuation of political rivalry, this tendency is showing signs of steady increase. Apart from false cases, where there are reasonable grounds for holding that a person accused of an offence is not likely to abscond, or otherwise misuse his liberty while on bail, there seems no justification to require him first to submit to custody and remain in prison for some days and then apply for bail.
12. Thus the provision for anticipatory bail was introduced in the Cr.P.C. because it was realised by Parliament in its wisdom that false and frivolous cases are often filed against some persons and such persons have to go to jail because even if the First Information Report is false and frivolous a person has to obtain bail, and for that he has to first surrender before the learned Magistrate, and his bail application is heard only after several days (usually a week or two) after giving notice to the State. During this period the applicant has to go to jail. Hence even if such person subsequently obtains bail his reputation may be irreparably tarnished, as held by the Supreme Court in Joginder Kumar's case AIR 1994 SC 1349 (supra). The reputation of a person is a valuable asset for him, just as in law the good will of a firm is an intangible asset. In the Gita Lord Krishna said to Arjun.
(Vernacular matter is omitted) which means :
For a self respecting man, death is preferable to dishonour.
Gita, Chapter 2, Shlok 34
13. No doubt anticipatory bail is not to be granted as of course by the Court but only in accordance with the principles laid down by the Supreme Court in Gurbaksh Singh v. State of Punjab AIR 1980 SC 1632. However, we are of the view that there must be a provision for anticipatory bail in U.P. for the reason already mentioned above.
14. Experience has shown that the absence of the provision for anticipatory bail has been causing great injustice and hardship to the citizens of U.P. Often false First Information Reports are filed e.g. under Section 498A I.P.C., Section 3/4 Dowry Prohibition Act, etc. Often grandmothers, uncles , aunts, unmarried sisters etc. are implicated in such cases, even though they may have nothing to do with the offence. Some times unmarried girls have to go to jail, and this may affect their chances of marriage. As already observed by us above, this is in violation of the Supreme Court decision in Joginder Kumar's case AIR 1994 SC 1349 (supra) and the difficulty can be over-come by restoring the provision for anticipatory bail.
15. Moreover this Court is already overburdened with heavy arrears and over loaded with work. This load is increasing daily due to the absence of the provision for anticipatory bail. In the absence of such provision whenever an F.I.R. is filed the accused person files a writ petition or application under Section 482, Cr.P.C. and this has resulted in an unmanageable burden on this Court. At present in the Allahabad High Court, one Division Bench is doing fresh and recent writ petitions in which the First Information Report is challenged, and another Division Bench is doing similar writ petitions in old cases. Similarly, one Hon'ble Single Judge is dealing with fresh and recent applications under Section 482, Cr.P.C. and another Hon'ble Single Judge deals with similar old cases. Thus Six Hon'ble Judges of this Court are presently tied up with such work.
16. This Court had on several occasions requested the State Government to issue an Ordinance immediately to restore the provision for anticipatory bail, but all our requests seem to have fallen on deaf ears. It seems that there is an impression in some quarters that if the provision for anticipatory bail is restored crimes will increase. In our opinion this is a specious argument, since it has not made much difference to the crime position in the States where the provision for anticipatory bail exists.
17. We, therefore, make a strong recommendation to the U.P. Government to immediate issue an Ordinance to restore the provision for anticipatory bail by repealing Section 9 of U.P. Act No. 16 of 1976, and empowering the High Court as well as the Sessions Courts to grant anticipatory bail.
18. The Registrar General of this Court shall send a copy of this order to the Chief Secretary, Principal Home Secretary and Principal Law Secretary, U.P. forthwith who are requested to urgently take up the matter and do the needful for issuing the Ordinance as suggested above.
19. The General Secretary of the High Court Bar Association Sri S.P. Singh will also communicate this order to the appropriate authorities.
20. Let a copy of this order be given to Sri S.P. Singh, Secretary of High Court Bar Association free of costs within 24, hours.