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 37, Cited by 20]

Delhi High Court

Devender Kumar vs Central Bureau Of Investigation & Ors. on 11 January, 2019

Equivalent citations: AIRONLINE 2019 DEL 42

Author: Najmi Waziri

Bench: Najmi Waziri

$~
*       IN THE HIGH COURT OF DELHI AT NEW DELHI

%                                           Judgment delivered on:11.01.2019

+               W.P.(CRL) 3247/2018 & Crl. M.A. Nos. 34807-08/2018

        DEVENDER KUMAR                                              ..... Petitioner

                                Versus

        CENTRAL BUREAU OF INVESTIGATION & ORS.....Respondents

+    W.P.(CRL) 3248/2018 & Crl. M.A. Nos. 34811-12/2018, 35599/2018

        RAKESH ASTHANA                                             ..... Petitioner

                                Versus

        CENTRAL BUREAU OF INVESTIGATION & ORS.....Respondents

+               W.P.(CRL) 3292/2018 & Crl. M.A. Nos. 35067-68

        MANOJ PRASAD                                               ..... Petitioner

                                Versus

        CENTRAL BUREAU OF INVESTIGATION & ORS.....Respondents

                Through:        Mr. Dayan Krishnan, Sr. Advocate with Mr. Vivek
                                Singh, Mr. Swatik Dalai and Ms. Aakashi Lodha,
                                Advocates for Petitioner in W.P. (Crl.) 3247/2018.
                                Mr. Amarendra Sharan, Senior Advocate with
                                Mr. Amit Anand Tiwari and Mr. Shashwat Singh,
                                Advocates for Petitioner in W.P. (Crl.) 3248/2018.
                                Ms. Seema Seth, Advocate for Petitioner in W.P.
                                (Crl.) 3292/2018.
                                Mr. Vikramjeet Banerjee, Additional Solicitor



WP(Crl.) Nos. 3247, 3248 & 3292-2018                                  Page 1 of 39
                                 General with Mrs. Rajdipa Behura, Special
                                Public Prosecutor with SP Mr. Satish Dagar, IO.
                                Ms. Maninder Acharya, Addl. Solicitor General
                                with Mr. Ajay Digpual, CGSC, Mr. Soumava
                                Karhakar, Mr. Sahil Sood, Mr. Harshul Choudhary
                                and Mr. Viplav Acharya, Advocates for UOI.
                                Mr. Rahul Sharma, Advocate for Respondent No.2.
                                Mr. M. A. Niyazi, Ms. Anamika Ghai and Ms. Kirti
                                Jaswal, Advocates for Respondent No. 3 in Item
                                Nos. 1 and 2.
                                Mr. Sunil Fernandes, Ms. Nupur Kumar,
                                Ms. Priyanka Indra Sharma and Mr. Arnav
                                Vidyarthi, Advocates for the Intervenor.
                                Mr. Shashwat Singh, Ms. Harshal Gupta and Ms.
                                Devyani Gupta, Advocates.

CORAM:
HON'BLE MR. JUSTICE NAJMI WAZIRI

NAJMI WAZIRI, J

1.      W.P. (Crl.) 3248/2018 shall be treated as the lead case and unless
stated otherwise, the expression petitioner shall mean the petitioner in this
case. Respondent no. 2 is the Director, CBI, Respondent no. 3 is a Joint
Director in the CBI, Respondent no. 4 is the UOI. The petitioner seeks
quashing of FIR No. RC 13(A)/2018/AC-III dated 15.10.2018 (in short
FIR/RC 2018) registered by the CBI. It is impugned on the ground that it
falls foul of the statutory bar under Section 17A of the Prevention of
Corruption Act, (in short PC Act). The said provision of law reads as under:
              "...17.A.     Persons authorised to investigate. -
           Notwithstanding anything contained in the Code of Criminal
           Procedure, 1973 (2 of 1974), no police officer below the
           rank, -
           (a) In the case of the Delhi Special Police Establishment, of




WP(Crl.) Nos. 3247, 3248 & 3292-2018                                Page 2 of 39
            an Inspector of Police;
           (b) In the metropolitan areas of Bombay, Calcutta, Madras
           and Ahmedabad and in any other metropolitan area notified
           as such under sub-section (1) of section 8 of the Code of
           Criminal Procedure, 1973 (2 of 1974), of an Assistant
           Commissioner of Police;
           (c) Elsewhere, of a Deputy Superintendent of Police or a
           police officer of equivalent rank,
              shall investigate any offence punishable under this Act
           without the order of a Metropolitan Magistrate or a
           Magistrate of the first class, as the case may be, or make any
           arrest therefor without a warrant:
              Provided that if a police officer not below the rank of an
           Inspector of Police is suthorised by the State Government in
           this behalf by general or special order, he may also
           investigate any such offence without the order of a
           Metropolitan Magistrate or a Magistrate of the first class, as
           the caase may be, or make arrest therefor without a warrant;
              Provided further that an offence referred to in clause (b) of
           sub-section (1) of section 13 shall not be investigated without
           the order of a police officer not below the rank of a
           Superintendent of Police...."

FACTS
2.      One Mr. Satish Babu (Sana) was being investigated by the CBI in RC
No. 2242017A0001 (in short FIR/RC 2017). He has alleged harassment by
the Investigating Officer of that case, demand of illegal gratification and
extortion by the latter. He had complained of being repeatedly called by the
investigating officials and at some stage was promised, through two persons
namely Manoj Prasad (Manoj) and Somesh Prasad (Somesh), that in lieu of
payment of Rs. 5 crores his harassment i.e. his being called for repeated
investigation would cease. The said complaint was given by Sana to the CBI
on 15.10.2018 wherein he had stated that he had appeared before Mr.




WP(Crl.) Nos. 3247, 3248 & 3292-2018                                 Page 3 of 39
 Devinder Kumar, DSP on 12.10.2017 in CBI office on subsequent dates as
well and had given answers to the query put to him apropos the RC 2017.
That in December 2017 he interacted with one Manoj, whom Sana claims to
have known for some time; the latter assured him of help in the case because
of his proximity with some CBI officers. Manoj introduced the petitioner to
his brother Somesh. They spoke to somebody over the telephone and
promptly assured Sana again that his problem would be solved and no further
CBI notice would be issued to him. However, for this relief an amount of Rs.
5 crores would have to be paid to the CBI officers through Somesh. An
advance of Rs. 3 crores would have to be paid, while the remaining amount
of Rs. 2 crores would be payable at the time of filing of the Chargesheet in
the case and a clean chit would be managed for Sana. The complaint further
states that upon inquiries made by him about the CBI Officer, with whom
Somesh has spoken over the phone, the latter showed him a Display Profile
(DP) on his Whatsapp contact, a picture indicating that that was the
officer/person with whom he had spoken and who had assured favours to him
in lieu of the payment of Rs. 5 crores. The said picture was of a person in
police uniform. Somesh identified the said person as the petitioner in
WP(Crl.) No. 3248/2018.                Sana claims that later he cross-checked the
photograph from the internet (Google website) and found that the photograph
of the petitioner was the same as shown to him by Somesh. He states that in
the belief that he would be able to get rid of the harassment and mental agony
faced by him and his family, he arranged the payment of an amount of Rs. 1
crore to an identified person in Dubai and later paid an amount of Rs. 1.90
crores on 13.12.2017 at 9.25 p.m. to an identified person in Delhi. Sana
further states that he subsequently heard a live conversation in a telephone



WP(Crl.) Nos. 3247, 3248 & 3292-2018                                   Page 4 of 39
 call from Sana, which purportedly involved petitioner in WP(Crl.) No.
3248/2018 and some other persons; in the conversation, at one stage,
instructions were issued that Sana's case be looked into. Somesh later
informed the complainant that the instructions were given by the petitioner.
The complaint mentions specific dates on which conversations were held, as
well as some of the telephone numbers through which the conversations and
monetary transactions were arranged and effected. The complainant laments
that despite the said monies (over Rs. 3 crores) having been paid, he did not
get any relief.      On the basis of the said complaint the FIR bearing no. RC
13(A)/2018/AC-III was registered on 15.10.2018. Hence the aforesaid FIR
was registered against, Mr. Rakesh Asthana, Spl. Director, CBI, Devinder
Kumar, DSP, Mr. Manoj Prasad, Mr. Somesh Prasad and other public
servants and private persons.
3.      According to the CBI, Sana's complaint contains grave allegations
against persons, including public servants. It makes out a cognizable offence
and needs to be investigated.
ARGUMENTS
4.      CBI argues that the complaint prima facie disclosed the commission of
offences punishable under sections 7, 7A, 13(2), 13(1)(d) of the Prevention of
Corruption Act, 1988 (PC Act) and section 120B Indian Penal Code, 1860;
that the complainant had specifically stated that he was being unnecessary
harassed in order to extort money from him and till now he has been made to
pay a sum of more than Rs. 3 crores on different occasions; that he has
"already given a statement under section 164 Criminal Procedure Code, 1973
about the facts and circumstances of the case and the manner in which he was
made to pay the above amount, for stopping his further harassment and for
giving him clean chit in the case; the allegation is that monies have been



WP(Crl.) Nos. 3247, 3248 & 3292-2018                              Page 5 of 39
 received from him by private persons named in the FIR for handing over to
CBI officials".
5.      The complainant's statement under section 164 Cr.P.C. was recorded
before the Court of Metropolitan Magistrate in the RC 2017 on 04.10.2018.
Another statement under section 164 Cr. PC was recorded on 20.10.2018
before the same Court, reiterating the allegations made in the complaint.
6.      The petitioner has impugned the registration of the 2018 FIR primarily,
on two grounds: (i) that it is in breach of Section 17A of PC Act, which
requires prior sanction/ permission from the Government of India before
registration of the FIR and (ii) that it is actuated by malice of respondent no.2
against the petitioner.
7.      Section 4 of the Delhi Special Police Establishment Act, 1946 (DSPE
Act) provides for the scheme of superintendence and administration of
special police establishment. It reads as follows:
           "4. Superintendence and administration of special police
           establishment. -
           (1) The superintendence of the Delhi Special Police
           Establishment insofar as it relates to investigation of offences
           alleged to have been committed under the Prevention of
           Corruption Act, 1988 (49 of 1988), shall vest in the
           Commission.
           (2) Save as otherwise provided in sub-section (1), the
           superintendence of the said police establishment in all other
           matters shall vest in the Central Government.
           (3) The administration of the said police establishment shall
           vest in an officer appointed in this behalf by the Central
           Government (hereinafter referred to as the Director) who
           shall exercise in respect of that police establishment such of
           the powers exercisable by an Inspector-General of Police in
           respect of the police force in a State as the Central
           Government may specify in this behalf."




WP(Crl.) Nos. 3247, 3248 & 3292-2018                                 Page 6 of 39
 8.      The petitioner argues that in all cases concerning investigation of
offences committed under the PC Act, the superintendence of the CBI would
vest with the Central Vigilance Commission (CVC), while in other matters it
vest with the Central Government, and the administration of the CBI itself
vests with its Director; that there is a complete bar on any enquiry or inquiry
or investigation into an alleged offence, against a public servant, without the
previous approval of the employer Union/State Government.
9.      The learned Additional Solicitor General submits on behalf of the CBI
that permission under section 17A of Prevention of Corruption Act, 1988
(hereinafter to be referred as the „Act‟) would not be at all warranted because
the allegations in the complaint, on the basis of which the FIR has been
registered after due process, cannot be said to be in discharge of the official
functions or duties of the officers against whom allegations have been made.
10.     The complainant, Sana, has clearly mentioned that the illegal
gratifications were demanded from him or otherwise he was promised that he
would be let off in RC 2017, if he were to pay an amount of Rs.5 crores to
the middlemen, Manoj and Somesh and the monies would travel up the
hierarchal order to senior officials in the CBI. He has mentioned the names of
the petitioners.       It is argued that, therefore, any advisory issued by the
Central Vigilance Commission (CVC) under section 8 of the Central
Vigilance Commission Act, 2003 (CVC Act) apropos section 17A of the Act
would not be applicable to this case. He, further, contends that because of the
nature of the allegations against the public servants, no permission would be
required from the competent authority under section 17A of the Act.
11.     On behalf of respondent No. 4/UOI, Ms. Maninder Achyarya, the




WP(Crl.) Nos. 3247, 3248 & 3292-2018                               Page 7 of 39
 learned Additional Solicitor General for India, submits that ordinarily the
sanction of the Government of India would be required under section 17A of
the Act, however, since no reference has been made by the CBI, there is not
much that government can do in the present circumstances, because
according to the CBI, the allegations against the government officers do not
relate to their actions in discharge of their official duties. She further submits
that should any reference be made by the CBI, the matter will be promptly
looked into.
12.     The learned counsel for respondent No.3 reiterates the basic argument
on behalf of the CBI: i.e. no sanction would be required in cases where the
conduct of the public servant is not in the discharge of official duties. He
refers to the dicta of the Supreme Court in Subramanian Swamy vs. CBI,
(2014) 8 SCC 682, which has struck down section 6A of the Delhi Special
Police Establishment Act, 1946 (DSPE), which is pari materia with section
17A of the PC Act. It is stated that the constitutionality of section 17A of the
Act too has been challenged and notice has been issued by the Supreme Court
on 26.11.2018.
13.     Mr. M.A. Niyazi, the learned counsel for Respondent no. 3 further
argues that the sanction would be requisite only when the alleged offence is
relatable to a recommendation made or a decision taken by a public servant in
the discharge of his official duties; whereas, in the present case, no
recommendation or decision was taken by the public servant. Instead the
public servant is alleged to have been involved in coercion, extortion and/or
demand of illegal gratification during his investigation in RC 2017.
14.     He further contends that section 17A of the Act seeks to protect the
government officers from unwarranted prosecution for decisions that may be



WP(Crl.) Nos. 3247, 3248 & 3292-2018                                 Page 8 of 39
 taken by them or recommendations made in the discharge of their official
duties, but the protection cannot and does not extend to an ostensibly corrupt
and criminal act. The allegations against the petitioners constitute corrupt
and criminal acts there is no embargo under the said statute for the relevant
investigating agency to conduct an „enquiry‟ or „inquiry‟ or „investigation‟
into the alleged offence. He further contends that the petition is replete with
unsubstantiated and malicious allegations against respondent No.3; the
allegation of bias by respondent No.3; or that he has accepted or agreed to
accept illegal gratification of Rs. 2 crores alongwith respondent No.2 is
strongly refuted. In ground M of the writ petition, the petitioners have
referred to a communication dated 24.08.2018 to the Cabinet Secretary;
however, perusal of the said letter would show that respondent No. 3 is not
mentioned therein nor there is any whisper of any transaction of money
involving respondent No. 3, nor is any amount of money mentioned.
15.     Mr. Amit Sibal, the learned Senior Advocate for respondent No. 2 also
submits that the object and rationale behind section 17A is to protect public
servants in the bonafide discharge of their duties while taking administrative
decisions and making recommendations.
16.     Mr. Amarendra Sharan, the learned Senior Advocate for the petitioner
submits that the gravamen of the accusation against the petitioner is that
some third person had sought monies in the name of CBI officials, including
the petitioner, on the promise that further notices from the Investigating
Officer in 2017 FIR would stop in exchange of illegal gratification of Rs.5
crores, of which Rs. 3 crores are stated to have been paid by the complainant
to some third persons. However, in the entire complaint no link has been
established with the petitioner and he is being harassed; that there is no shred



WP(Crl.) Nos. 3247, 3248 & 3292-2018                               Page 9 of 39
 of evidence to show criminality by the petitioner. It is argued that the
sanction under section 17A of the Act would be necessary because the
petitioner heads the Special Investigation Team (SIT) in RC 2017; the
allusion of financial malfeasance by the petitioner would relate to the
recommendations or decisions that may be taken regarding the discharge or
non-summoning of the complainant. He further submits that it would be
extremely easy for the Investigating Agency to circumvent rigours of section
17A by not seeking permission of the Union of India or the relevant State
Government or the Competent Authority, merely on the plea that the action
of the public servant is not in the discharge of his official functions or duties;
that the registration of FIR and initiation of investigation against the
petitioner is steeped in mala fides, because the petitioner had earlier written a
letter to the Cabinet Secretary on 24.08.2018 apropos certain irregularities by
respondents No. 2 and 3.               The said letter was referred to the CVC.
According to the petitioner, he had sent a Note on 20.09.2018 to respondent
No.2 seeking approval for custodial interrogation of four persons. On
24.09.2018, respondent No.2 sought further information and opinion of the
Director of Prosecution (DOP) of the CBI, before a decision could be taken.
The petitioner contends that the reference of the case to the DOP was neither
necessary nor permissible in law.
17.     The petitioner further submits that a letter was issued by the CVC to
the CBI, directing, inter alia that a case should not be registered without prior
sanction under section 17A of the Act; that Sana had made a complaint on
15.10.2018 at 8.00 p.m., which was not taken to the Magistrate on the same
day and the FIR was registered on the same day. The FIR/RC 2018 reached
the Judicial Officer on 17.10.2018 at 11.55 p.m. It is argued that roughly



WP(Crl.) Nos. 3247, 3248 & 3292-2018                                 Page 10 of 39
 eight requisite steps to be completed prior to the registration of an FIR by the
CBI; it is not likely that all these could have happened in the course of one
day itself.     He submits that in breach of provisions of section 157 Cr.P.C.,
the FIR did not reach the Magistrate forthwith, neither was the FIR uploaded
within 72 hours in terms of the directions of the Supreme Court in the case of
Youth Bar Association of India vs. Union of India &Anr., (2016) 9 SCC
473, wherein it was held that:-
         "11.4 The copies of the FIRs, unless the offence is sensitive in
         nature, like sexual offences, offences pertaining to insurgency,
         terrorism and of that category, 6 offences under POCSO Act
         and such other offences, should be uploaded on the police
         website, and if there is no such website, on the official website
         of the State Government, within twenty-four hours of the
         registration of the First Information Report so that the accused
         or any person connected with the same can download the FIR
         and file appropriate application before the Court as per law for
         redressal of his grievances. It may be clarified here that in case
         there is connectivity problems due to geographical location or
         there is some other unavoidable difficulty, the time can be
         extended up to forty-eight hours. The said 48 hours can be
         extended maximum up to 72 hours and it is only relatable to
         connectivity problems due to geographical location."

18.     The petitioner submits that a bare perusal of the Case Diary and other
records would show that the requisite steps for registration of the FIR have
not been taken; that there are numerous breaches of the prescribed procedure,
would establish that the complaint lacks merit; that charges under section
13(1)(d) of the Act would not be applicable since the said provision of law
has ceased to be a part of the statute since 26.07.2018. It is argued that
apropos the remaining two sections of the PC Act mentioned in the FIR, two
things would be necessary i.e. the government officer/public servant should




WP(Crl.) Nos. 3247, 3248 & 3292-2018                                Page 11 of 39
 have asked for bribe or payment and received the illegal gratification. In the
present case, no demand is alleged to have been made by the petitioner nor is
there a proof that the said monies paid by the complainant to a third person
ever reached the petitioner; that the allegations against the petitioner are as
nebulous as can be. In support of his contentions he has referred to the
judgment of the Supreme Court in the case of Dashrath Singh Chauhan vs.
Central Bureau of Investigation, 2018(13) SCALE 705, which held that

         "32). Since in order to attract the rigors of Section
         7, 13(2) read 13(1)(d) of PC Act, the prosecution was under a
           legal obligation to prove the twin requirements of
         "demand and acceptance of bribe money by the
         accused", the proving of one alone but not the other was
         not        sufficient.               The       appellant      is,
         therefore, entitled for acquittal from the charges framed against
         him under the PC Act too. (See para 8 of M.K. Harshan vs.
         State of Kerala, (1996) 11 SCC 720)"

19.     It argued that, therefore, RC 2018 could not be registered, but it having
registered cannot be for anything but actuated by malafides.
20.     Mr. Dayan Krishnan, the learned Senior Counsel for Devinder Kumar,
the petitioner in W.P. (Crl.) 3247/2018 adopts the arguments of Mr. Sharan.
Additionally, he submits that in the complaint Devinder Kumar is not
mentioned therein and if, at all, there is reference to a demand, it is only with
reference to the petitioner in W.P. (Crl.) 3248/2018 and that there is no direct
interaction of any demand by Devinder Kumar. He refers to section 8 of the
Act, which makes bribe giving an offence under the law. It reads as:-
         "8. Offence relating to bribing of a public servant.- 8. (1)
         Any person who gives or promises to give an undue advantage
         to another person or persons, with intention-- (i) to induce a



WP(Crl.) Nos. 3247, 3248 & 3292-2018                                Page 12 of 39
          public servant to perform improperly a public duty; or (ii) to
         reward such public servant for the improper performance of
         public duty; shall be punishable with imprisonment for a term
         which may extend to seven years or with fine or with both:
         Provided that the provisions of this section shall not apply
         where a person is compelled to give such undue advantage:
         Provided further that the person so compelled shall report the
         matter to the law enforcement authority or investigating agency
         within a period of seven days from the date of giving such
         undue advantage: Provided also that when the offence under
         this section has been committeed by commercial organisation,
         such commercial organisation shall be punishable with fine.
         Illustration.--A person, „P‟ gives a public servant, „S‟ an
         amount of ten thousand rupees to ensure that he is granted a
         license, over all the other bidders. „P‟ is guilty of an offence
         under this sub-section. Explanation.--It shall be immaterial
         whether the person to whom an undue advantage is given or
         promised to be given is the same person as the person who is to
         perform, or has performed, the public duty concerned, and, it
         shall also be immaterial whether such undue advantage is given
         or promised to be given by the person directly or through a
         third party. (2) Nothing in sub-section (1) shall apply to a
         person, if that person, after informing a law enforcement
         authority or investigating agency, gives or promises to give any
         undue advantage to another person in order to assist such law
         enforcement authority or investigating agency in its
         investigation of the offence alleged against the later."

21.     Mr. Krishnan, submits that the bribe-giver did not intimate the
Investigating Agency within seven days of alleged demand or payment of
bribe. Furthermore, since the complainant himself admitted to having paid
the bribes earlier, his conduct and his allegations would be suspect.
Reference is made to the judgement of the Supreme Court in Lalita Kumari
vs. Govt. of U.P. & Ors., (2014) 2 SCC 1, which held inter alia:-
         "79) Besides, learned senior counsel relied on the special



WP(Crl.) Nos. 3247, 3248 & 3292-2018                                Page 13 of 39
          procedures prescribed under the CBI manual to be read into
         Section 154. It is true that the concept of "preliminary 69
         Page 70 inquiry" is contained in Chapter IX of the Crime
         Manual of the CBI. However, this Crime Manual is not a
         statute and has not been enacted by the legislature. It is a set of
         administrative orders issued for internal guidance of the CBI
         officers. It cannot supersede the Code. Moreover, in the
         absence of any indication to the contrary in the Code itself, the
         provisions of the CBI Crime Manual cannot be relied upon to
         import the concept of holding of preliminary inquiry in the
         scheme of the Code of Criminal Procedure. At this juncture, it
         is also pertinent to submit that the CBI is constituted under a
         Special Act, namely, the Delhi Special Police Establishment
         Act, 1946 and it derive its power to investigate from this Act."

22.     Respondent no.2 has strongly refuted the allegations of malafide
against him. He contends that seeking the opinion of the DOP was the
prudent thing to do in the circumstances. His noting reads as under:
              "...Put up statements given before ED and CBI of those
         purposed to be arrested. However DOP should also examine
         case after perusing the prosecution complaint filed by ED in
         the Special Court in this case and the evidence available on
         record in the CBI investigation. He may give his views on the
         same..."

23.     He further contends that the said noting apropos RC 2017 was an
exercise in care and caution and merely because prudence was exercised, or
his view was not in consonance with the view of the petitioner, malafides
cannot be imputed to him; that for the matter to be examined by the DOP
regarding legality of the two cases was to ensure that the case could stand
rigorous scrutiny in a court of law; that the reference of the case to the DOP
was all the more necessary because the issue of a person being a witness in
one case and the accused in another, had been discussed in meetings of inter-



WP(Crl.) Nos. 3247, 3248 & 3292-2018                                 Page 14 of 39
 departmental heads of CBI, ED, IT; that the reference to the DOP was the
appropriate, cautious and prudent way forward, lest investigations go in
different directions, to jeopardize the cases; the view of the DOP was sought
under Chapter 21 of the Crime Manual, whereunder the DOP has to assist
CBI officials on various queries and assist that may be referred; that in
further exercise of caution legal advice was sought from an Additional
Solicitor General for India, apropos not obtaining sanction or prior approval
from the Government of India.          The advice rendered was: whenever a
cognizable offences comes to the notice of law enforcement agency, the FIR
must be registered and it should not await the prior approval under section
17A. Respondent no. 2 also refers to the dicta of the Supreme Court in Lalita
Kumari vs State of U.P. (2014) 2 SCC 1, which held that whenever a police
officer receives a complaint which discloses the commission of a cognizable
offence, he is duty bound to register an FIR thereon. It is argued that the
complaint was duly processed in consultation with the head of the branch
concerned: AC-III, CBI. It was examined by the Law Officers of the CBI,
including the Deputy Legal Advisor, the Addl. Legal Advisor and the
Director of Prosecutions. It is after considering the aforesaid records and
legal advice that the FIR/RC 2017 was approved as per law and due
procedure. He submits that the allegation of bias or malice or malifide
against him are baseless. It is argued that sanction under section 19 of the PC
Act can be obtained even after the initiation of the investigation.
24.     Mr. Amit Sibal, the learned Senior Advocate for respondent No.2
submits that in cases involving payment and acceptance of bribe, section 17A
of the Act does not provide protection to a public servant. He submits that
section 197 Cr.P.C. is of much wider amplitude, but even that section does



WP(Crl.) Nos. 3247, 3248 & 3292-2018                                  Page 15 of 39
 not provide protection to public servants against whom allegations of the
present kind are made; that seeking or accepting bribe while in the discharge
of official duty has not only been severely criticised but strongly castigated in
various judicial pronouncements. He refers to the judgment of the Supreme
Court in the case of Sankaran Moitra vs. Sadhna Das & Anr., (2006) 4 SCC
584, wherein it was held inter alia:-

         "45. So far as the provisions of the Section 197 are concerned,
         they came up for judicial interpretation in several cases. One of
         the leading cases which has been referred to in several
         decisions thereafter was of Dr. Hori Ram Singh vs Emperor,
         [1939 FCR 159 : AIR 1939 FC 43]. Their Lordships of the
         Federal Court in Dr. Hori Ram Singh were called upon to
         consider Section 270 of the Government of India Act, 1935
         which was similar to Section 197 of the present Code.
         Sulaiman, J., interpreting the said section, observed that the
         question of good faith or bad faith would not strictly arise in
         interpreting the provision inasmuch as the words used in the
         section were not only "any act done in the execution of his
         duty" but also "any act purporting to be done in the execution
         of duty". It was, therefore, held that when the act is not done in
         the execution of the duty, but is purported to be done in the
         execution of the duty, it would be covered.

         46. The learned Judge stated:

         "Obviously the section does not mean that the very act which is
         the gravamen of the charge and constitutes the offence should
         be official duty of the servant of the Crown. Such an
         interpretation would involve a contradiction in terms, because
         an offence can never be an official duty. The words as used in
         the Section are not "in respect of any official duty" but "in
         respect of any act done or purporting to be done in the
         execution of his duty". The two expressions are obviously not
         identical. The offence should have been committed when an act
         is done in the execution of duty or when an act purports to be



WP(Crl.) Nos. 3247, 3248 & 3292-2018                                Page 16 of 39
          done in the execution of the duty. The reference is obviously to
         an offence committed in the course of an action, which is taken
         or purports to be taken in compliance with an official duty, and
         is in fact connected with it. The test appears to be not that the
         offence is capable of being committed only by a public servant
         and not by anyone else, but that it is committed by a public
         servant in an act done or purporting to be done in the execution
         of his duty. The section cannot be confined to only such acts as
         are done by a public servant directly in pursuance of his public
         office, though in excess of the duty or under a mistaken belief as
         to the existence of such duty. Nor is it necessary to go to the
         length of saying that the act constituting the offence should be
         so inseparably connected with the official duty as to form part
         and parcel of the same transaction. If the act complained of is
         an offence, it must necessarily be not an execution of duty, but a
         dereliction of it. What is necessary is that the offence must be in
         respect of an act done or purported to be done in execution of
         duty, that is, in the discharge of an official duty. It must purport
         to be done in the official capacity with which he pretends to be
         clothed at the time, that is to say under the cloak of an
         ostensibly official act, though of course, the offence would
         really amount to a breach of duty. An act cannot purport to be
         done in execution of duty unless the offender professes to be
         acting in pursuance of his official duty and means to convey to
         the mind of another, the impression that he is so acting."

         47. It was, however, stated-

         "The section is not intended to apply to acts done purely in a
         private capacity by a public servant. It must have been
         ostensibly done by him in his official capacity in execution of
         his duty, which would not necessarily be the case merely
         because it was done at a time when he held such office, nor
         even necessarily because he was engaged in his official
         business at the time. For instance, if a public servant accepts as
         a reward a bribe in his office while actually engaged in some
         official work, he is not accepting it even in his official capacity,
         much less in the execution of any official duty, although it is
         quite certain that he could never have been able to take the



WP(Crl.) Nos. 3247, 3248 & 3292-2018                                  Page 17 of 39
          bribe unless he were the official in charge of some official
         work. He does not even pretend to the person who offers the
         bribe that he is acting in the discharge of his official duty, but
         merely uses his official position to obtain the illegal
         gratification." (emphasis supplied)"

25.     Respondent no. 2 submits that for registration of an FIR under sections
384, 468 and 471 of the IPC investigation and sanction would not be required
from the appointing authority/Government. It is argued that seeking opinion
and advice of the Director of Prosecution cannot be termed as „mala fide
action‟, especially, in the facts and circumstances of the present case where
the complainant is a prosecution witness in the Enforcement Directorate‟s
case against one Moin Qureshi. Therefore, the complaint could well have a
bearing on the other case. The advice of the DOP can only be deemed to be
prudent and necessary. Indeed, his noting would show that he has sought
examination of the issue by the DOP after perusing the prosecution complaint
filed by ED in the Special Court in the case, and the evidence available on
record in the CBI investigation. He submits that there is nothing on record to
bar the appointment of an additional Investigating Officer, if the
circumstances so warrant.
26.     The CBI too submits that when circumstances so warrant, especially in
the peculiar circumstances of this case, an additional Investigating Officer
could be appointed and it was rightly so appointed.
27.     The petitioner refers to the statement of Sana before the CBI on
01.09.2018 and submits that the alleged promise was: that the CBI Director
concerned would be spoken to by a Member of Parliament.               Mr. Sibal
submits that respondent No.2 has not been specifically mentioned.             The
petitioner contends that the very next paragraph refers to the CBI Director,



WP(Crl.) Nos. 3247, 3248 & 3292-2018                                Page 18 of 39
 but Mr. Sibal insists that even in the latter paragraph, name of the CBI
Director is not mentioned.
28.     Referring to the said statement of Sana, Respondent no. 2 contends that
it was made at CBI, HQ, Delhi on 1.10.2108 (sic) but oddly on the second
page, the complainant ends it with date 01.09.2018, therefore no credence
could be given to it against respondent no. 2. He submits that the statement
before the Magistrate would have to be read sequentially, which would show
that the reference to the "concerned Director" (sic) would be the petitioner.
Furthermore, the said complainant has re-iterated the same statement under
section 164 Cr.P.C in RC 2018. He submits that reference to the letter of the
petitioner of 24.08.2018 is misleading because the apprehensions expressed
therein are primarily apropos the petitioner‟s ACR being spoiled by R-2; but
the ACR had already been signed and uploaded on respondent no. 2‟s site on
10.07.2018. He submits that reference to Youth Bar Association of India
(supra), is mis-directed because para 11.3 provides supply of certified copy
of the FIR to the accused within two working days. The relevant para reads
as under:-

         " 11.3 Once the First Information Report is forwarded by the
         police station to the concerned Magistrate or any Special
         Judge, on an application being filed for certified copy on behalf
         of the accused, the same shall be given by the Court concerned
         within two working days. The aforesaid direction has nothing to
         do with the statutory mandate inhered under Section 207 of the
         Cr.P.C."

29.     In his counter affidavit, respondent No.2 states inter alia:-
         "6. It is submitted that Respondent No. 2 has been dragged in
         this petition only to malign his image and that of other officers




WP(Crl.) Nos. 3247, 3248 & 3292-2018                                    Page 19 of 39
          of the Respondent No.l CBl. It is stated that FIR dated
         15.10.2018 is based on complaint dated 15.10.2018 preferred
         by one Shri Satish Babu Sana (the complainant) and statement
         of the said complainant recorded under Section 164 Cr. PC on
         4.10.2018. The said complainant made another Section 164 Cr.
         PC statement on 20.10.2018 reiterating his earlier Section 164
         Cr.P.C. statement and contents of the complaint of 15.10.2018.
         The complaint was duly processed in consultation with Head of
         Branch, AC-111, CBI, New Delhi. The vetting was done by the
         Law Officers of the CBI including Deputy Legal Advisor (DLA),
         Additional legal Advisor (ALA) and the Director of Prosecution
         (DOP). It is a matter of record that the aforementioned officers,
         after examining the relevant records and considering the
         remarks of all the relevant officers, including the Legal
         Officers, the Competent Authority i.e. Respondent No. 2 herein
         approved the registration of the FIR/RC. The registration of the
         FIR/RC is in compliance of all the existing laws, regulations
         and it has been registered after following the due procedure.
         The complainant Shri Satish Babu Sana has raised serious
         allegations of corruption, extortion, serious malpractices and
         high-handedness against the Petitioner in handling the
         particular case and therefore, after having received the
         complaint of the serious nature, it was, but incumbent on the
         responsible officers of CBI to register the FIR/RC.

         7. It is stated that FIR No. 13 A/2018 was registered on the
         basis of complaint dated 15.10.2018 of Sathish Babu Sana in
         AC 3 branch. In the said complaint, Sathish Babu Sana had
         stated that he had already disclosed gist of facts of the
         complaint dated 15.10.2018 before the Hon'ble Court in his
         earlier statement recorded U/s 164 of Cr.PC at Delhi. It is
         pertinent to mention that the aforesaid statement of Satish Babu
         Sana was recorded u/s 164 of Cr PC on 4.10.2018 in Saket
         Courts, Delhi in CBI case RC 2242017A0001 registered
         against Moin Akhtar Qureshi and others. The other statement
         of Sathish Babu Sana was recorded on 20.10.2018 u/s 164 of
         CrPC in CBI RC 13(A)/2018/AC 3/New Delhi in the Saket
         Courts in which he reiterated the facts already stated by him in




WP(Crl.) Nos. 3247, 3248 & 3292-2018                               Page 20 of 39
          his earlier statement recorded on 4.10.2018 and complaint
         given on 15.10.2018.

         8. The allegations levelled in the complaint, which has
         resulted in the FIR/RC dated 15.10.2018 are of very serious
         nature which require thorough investigation as it discloses
         various factual averments which includes particulars of several
         persons, various mobile numbers, and travel details. The above
         said particulars/materials mentioned in the FIR are required to
         be thoroughly examined and investigated to bring out the
         truth."

30.     R-2 further argues that the learned Special Judge/Trial Court has
recorded, inter alia, that there was creation of false evidence by the
petitioner-Devinder Kumar; searches were conducted by the CBI at the office
chamber and residential premises of the accused and number of documents
have been seized during these searches; that the accused has tried to create
false evidence during investigation in RC 2017 and has refused to cooperate
in the investigation; that the learned Trial Court recorded the submission of
the Special Public Prosecutor of the CBI, alongwith Investigating Officer
DSP Ajay Kumar Bassi. Respondent no. 1, the CBI too concurs. It is argued
that in cases where ex-facie cognizable offence is made out, registration of an
FIR is to be done and investigation would ensue, even if there are subsequent
allegations of mala fides. He refers to the judgment of the Supreme Court in
the case of Sanapareddy Maheedhar Seshagiri & Anr. vs. State of Andhra
Pradesh & Anr. (2007) 13 SCC 165, which held that:-
         "28. In State of Haryana v Bhajanlal [1992 Supp. (1) SCC
         335] this Court considered the scope of the High Court s
         power under Section 482 of Cr.P.C and Article 226 of the
         Constitution to quash the FIR registered against the
         respondent, referred to several judicial precedents including



WP(Crl.) Nos. 3247, 3248 & 3292-2018                              Page 21 of 39
          those of R.P.Kapoor v. State of Punjab (supra), State of Bihar
         v. J.A.C. Saldanha [1980 (1) SCC 554] and State of West
         Bengal v. Swapan Kumar Guha [1982 (1) SCC 561] and held
         that the High Court should not embark upon an enquiry into the
         merits and demerits of the allegations and quash the
         proceedings without allowing the investigating agency to
         complete its task. At the same time, the Court identified the
         following cases in which the FIR or complaint can be quashed.

         (1) Where the allegations made in the first information report
         or the complaint, even if they are taken at their face value and
         accepted in their entirety do not prima facie constitute any
         offence or make out a case against the accused.

         (2) Where the allegations in the first information report and
         other materials, if any, accompanying the FIR do not disclose a
         cognizable offence, justifying an investigation by police officers
         under Section 156(1) of the Code except under an order of a
         Magistrate within the purview of Section 155(2) of the Code.

          (3) Where the uncontroverted allegations made in the FIR or
         complaint and the evidence collected in support of the same do
         not disclose the commission of any offence and make out a case
         against the accused.

         (4) Where the allegations in the FIR do not constitute a
         cognizable offence but constitute only a non-cognizable offence,
         no investigation is permitted by a police officer without an
         order of a Magistrate as contemplated under Section 155(2) of
         the Code.

         (5) Where the allegations made in the FIR or complaint are so
         absurd and inherently improbable on the basis of which no
         prudent person can ever reach a just conclusion that there is
         sufficient ground for proceeding against the accused.

         (6) Where there is an express legal bar engrafted in any of the
         provisions of the Code or the Act concerned (under which a




WP(Crl.) Nos. 3247, 3248 & 3292-2018                                Page 22 of 39
          criminal proceeding is instituted) to the institution and
         continuance of the proceedings and/or where there is a specific
         provision in the Code or the Act concerned, providing
         efficacious redress for the grievance of the aggrieved party.

         (7) Where a criminal proceeding is manifestly attended with
         mala fide and/or where the proceeding is maliciously instituted
         with an ulterior motive for wreaking vengeance on the accused
         and with a view to spite him due to private and personal
         grudge.

         29. The ratio of Bhajan Lal s case has been consistently
         followed in the subsequent judgments. In M/s Zandu
         Pharmaceutical Works Ltd. V. Mohd. Sharaful Haque (supra),
         this Court referred to a large number of precedents on the
         subject and observed:

         "11.........the powers possessed by the High Court under Section
         482 of the Code are very wide and the very plenitude of the
         power requires great caution in its exercise. Court must be
         careful to see that its decision in exercise of this power is based
         on sound principles. The inherent power should not be
         exercised to stifle a legitimate prosecution. The High Court
         being the highest court of a State should normally refrain from
         giving a prima facie decision in a case where the entire facts
         are incomplete and hazy, more so when the evidence has not
         been collected and produced before the court and the issues
         involved, whether factual or legal, are of magnitude and cannot
         be seen in their true perspective without sufficient material. Of
         course, no hard-and-fast rule can be laid down in regard to
         cases in which the High Court will exercise its extraordinary
         jurisdiction of quashing the proceeding at any stage. It would
         not be proper for the High Court to analyse the case of the
         complainant in the light of all probabilities in order to
         determine whether a conviction would be sustainable and on
         such premises arrive at a conclusion that the proceedings are
         to be quashed. It would be erroneous to assess the material
         before it and conclude that the complaint cannot be proceeded




WP(Crl.) Nos. 3247, 3248 & 3292-2018                                 Page 23 of 39
          with. In a proceeding instituted on complaint, exercise of the
         inherent powers to quash the proceedings is called for only in a
         case where the complaint does not disclose any offence or is
         frivolous, vexatious or oppressive. If the allegations set out in
         the complaint do not constitute the offence of which cognizance
         has been taken by the Magistrate, it is open to the High Court
         to quash the same in exercise of the inherent powers
         under Section 482 of the Code. It is not, however, necessary
         that there should be meticulous analysis of the case before the
         trial to find out whether the case would end in conviction or
         acquittal. The complaint has to be read as a whole. It if appears
         that on consideration of the allegations in the light of the
         statement made on oath of the complainant that the ingredients
         of the offence or offences are disclosed and there is no material
         to show that the complaint is mala fide, frivolous or vexatious,
         in that even there would be no justification for interference by
         the High Court. When an information is lodged at the police
         station and an offence is registered, then the mala fides of the
         informant would be of secondary importance. It is the material
         collected during the investigation and evidence led in court
         which decides the fate of the accused person. The allegations of
         mala fides against the informant are of no consequence and
         cannot by themselves be the basis for quashing the
         proceedings."

         In the aforementioned judgment, this Court set aside the order
         of the Patna High Court and quashed the summons issued by
         the First Class Judicial Magistrate in Complaint Case
         No.1613) of 2002 on the ground that the same was barred by
         limitation prescribed under Section 468 (2) Cr.P.C.

         30. In Ramesh Chand Sinha s case (supra) this Court
         quashed the decision of the Chief Judicial Magistrate, Patna to
         take cognizance of the offence allegedly committed by the
         appellants by observing that the same was barred by time and
         there were no valid grounds to extend the period of limitation
         by invoking Section 473 Cr.P.C.




WP(Crl.) Nos. 3247, 3248 & 3292-2018                               Page 24 of 39
          31. A careful reading of the above noted judgments makes it
         clear that the High Court should be extremely cautious and
         slow to interfere with the investigation and/or trial of criminal
         cases and should not stall the investigation and/or prosecution
         except when it is convinced beyond any manner of doubt that
         the FIR does not disclose commission of any offence or that the
         allegations contained in the FIR do not constitute any
         cognizable offence or that the prosecution is barred by law or
         the High Court is convinced that it is necessary to interfere to
         prevent abuse of the process of the court. In dealing with such
         cases, the High Court has to bear in mind that judicial
         intervention at the threshold of the legal process initiated
         against a person accused of committing offence is highly
         detrimental to the larger public and societal interest. The
         people and the society have a legitimate expectation that those
         committing offences either against an individual or the society
         are expeditiously brought to trial and, if found guilty,
         adequately punished. Therefore, while deciding a petition filed
         for quashing the FIR or complaint or restraining the competent
         authority from investigating the allegations contained in the
         FIR or complaint or for stalling the trial of the case, the High
         Court should be extremely careful and circumspect. If the
         allegations contained in the FIR or complaint discloses
         commission of some crime, then the High Court must keep its
         hands off and allow the investigating agency to complete the
         investigation without any fetter and also refrain from passing
         order which may impede the trial. The High Court should not
         go into the merits and demerits of the allegations simply
         because the petitioner alleges malus animus against the author
         of the FIR or the complainant. The High Court must also
         refrain from making imaginary journey in the realm of possible
         harassment which may be caused to the petitioner on account
         of investigation of the FIR or complaint. Such a course will
         result in miscarriage of justice and would encourage those
         accused of committing crimes to repeat the same. However, if
         the High Court is satisfied that the complaint does not disclose
         commission of any offence or prosecution is barred by
         limitation or that the proceedings of criminal case would result




WP(Crl.) Nos. 3247, 3248 & 3292-2018                               Page 25 of 39
          in failure of justice, then it may exercise inherent power
         under Section 482 Cr.P.C."

31.     The learned ASG submits on behalf of the CBI that there is no bar in
the CBI Manual for the appointment of an additional Investigating Officer in
a pending case, should the circumstance so warrant. He submits that the CBI
Manual is only an aid/guidance for investigations. It cannot, in any way,
encumber the intrinsic powers of the Bureau to investigate a case thoroughly.
He relies upon the dicta of the Supreme Court in the case of Lalitha Kumari
(supra), which holds, in effect, that in the event of a cognizable offence, an
FIR can be registered and investigation would ensue. Credibility of the
information is to be tested at the time of appreciation of evidence by the
court. He also relies upon the judgment of the Supreme Court in the case of
Tilly Gifford vs. Michael Floyd Eshwar & Anr. (2018) 11 SCC 205, which
holds that the exercise of jurisdiction under section 482 Cr.P.C. has to be
sparingly exercised except in circumstances where the case is so glaring that
FIR could not have been registered or it is tainted by clear mala fides, the
criminal investigation should not be foreclosed by a court of law. It held
inter alia:-

         "3. A perusal of the order of the High Court released on
         21.05.2015 would indicate that the High Court has gone far
         beyond the contours of its power and jurisdiction under Section
         482 Cr.P.C. to quash a criminal proceeding, the extent of such
         jurisdiction having been dealt with by this Court in numerous
         pronouncements over the last half century. Time and again, it
         has been emphasized by this Court that the power
         under Section 482 Cr.P.C. would not permit the High Court to
         go into disputed questions of fact or to appreciate the defence
         of the accused. The power to interdict a criminal proceeding at
         the stage of investigation is even more rare. Broadly speaking,



WP(Crl.) Nos. 3247, 3248 & 3292-2018                              Page 26 of 39
          a criminal investigation, unless tainted by clear malafides,
         should not be foreclosed by a Court of Law.

         7. On a consideration of the statements of the persons examined
         in the course of investigation, referred to above, as well as the
         statements of other such persons examined, findings were
         recorded by the Enquiry Officer in his report submitted to the
         High Court which, inter alia, is to the following effect:-

         "On 2.3.2013, a complaint was lodged with Nazarbad PS of
         Mysore City by Eward Joubert Vaningen wherein he was
         accompanied by Tilly Gifford, Ajit Lobo and Marina Meyn. The
         then PI, Nazarbad police station Mr. Mohan did not act on the
         complaint immediately and the same complaint was considered
         only on 11.3.2013 at 18.45 hours wherein a criminal case was
         registered vide Nazarbad police station Cr.No.46/13 u/s 403-
         409-420 and 464 IPC. The original complaint of Edwin Joubert
         Vaningen was missing from the case file. Serious procedural
         lapses in registration of the FIR was seen and the misplaced
         original complaint and the delay in the registration of the FIR
         till 11.3.2013 (day prior to the death of Edwin Joubert
         Vaningen) raise serious doubts regarding the reasons for such
         delay. The delay in taking action on the complaint of Edwin
         Joubert Vaningen between 2.3.2013 to 11.3.2013 only benefits
         Michael Floyd Eshwer. The delay and the advantage it gives to
         Michael Floyd Eshwer would safely permit us to conclude that
         omission and commissions by then PI of Nazarbad police
         station Mr. Mohan and the then DCP Shri Basavaraj Malagatti
         were at the behest of Michael Floyd Eshwer."

         8. We have extracted the aforesaid findings (which clearly
         appear to be against the respondent-accused) only to highlight
         the fact that the statements on which reliance has been placed
         have been appreciated by the Inquiry Officer and conclusions
         have been drawn and reached, which fact would be suggestive
         of an imminent requirement of appreciation of materials to be
         unravelled by a proper investigation so as to arrive at the
         necessary findings on the core issue i.e. the legal existence of a




WP(Crl.) Nos. 3247, 3248 & 3292-2018                                Page 27 of 39
          valid F.I.R. However, taking into account the fact that the
         inquiry was conducted pursuant to the order of the High Court
         to unravel the truth surrounding the lodging of the F.I.R. and
         was not a step in the investigative process which, in any case,
         has been interdicted by the High Court by the impugned order,
         we do not consider it prudent to come to one conclusion or the
         other with regard to the said findings. However the findings of
         the inquiry would clearly indicate that a large volume of
         material facts surrounding the lodging of the F.I.R. and its
         authenticity needs to be investigated and the truth unravelled.
         But this is what has been interdicted by the High Court. In the
         above situation, we find ourselves unable to agree with the view
         taken by the High Court. On the contrary, we are of the opinion
         that the F.I.R. in question should be fully investigated in
         accordance with law and thereafter further legal consequences
         as may be warranted should be allowed to take effect. We order
         accordingly and direct the completion of the investigation
         within sixty days from today, whereafter steps in accordance
         with law will follow."         (emphasis supplied)


32.     With reference to the above, the learned ASG submits that there are no
allegations of mala fides apropos the investigations being presently carried
out by a new Investigating Officer; that even in Tilly Gifford‟s (supra), the
allegation was that the forged documents had formed the basis of the
registration of the FIR, hence quashing of the criminal investigation was
sought. However, the Supreme Court rejected the petition and directed
completion of the investigation in a fixed time schedule. The learned ASG
asserts that the investigation must go on, that there is no merit in the petition
and it should be dismissed.
33.     The learned ASG states, upon instructions, that the CBI has received a
set of documents from respondent no. 3, purportedly containing sensitive
documents referring to the case; they contain inter alia transcripts of




WP(Crl.) Nos. 3247, 3248 & 3292-2018                                Page 28 of 39
 telephone conversations between the main dramatis personae.
ANALYSIS
34.     What has been alleged by the complainant is that he was coerced,
intimated and lured to part with certain monies for promise of providing him
relief from repeatedly being called for investigation by the investigating
officer Mr. Devinder Kumar in RC 2017 and finally to be let off the hook.
Before parting with any monies i.e. the alleged payment of over Rs. 3 crores,
out of the total demanded amount of Rs. 5 cores, the complainant claims to
have satisfied himself that the promise of relief to him had the approval of
CBI senior officers, including the petitioner in W.P.(Crl.) 3248/2018, whose
photographs were shown to him by Somesh on the latter‟s telephone, after an
alleged telephone conversation with the said person in this regard. The
complainant has alleged that in another conversation the voice directing that
Sana‟s matter be looked into, was told to be of the petitioner. He has given a
statement under section 164 of the Cr.P.C. to this effect. His complaint dated
15.10.2018, alludes to element of threat, extortion and other criminal
offences covered under the IPC. Indeed the CBI has added sections 384, 388,
389, 468 and 471 of the IPC in RC 2018.
35.     Section 7 of PC Act, stipulates that any public servant who obtain or
accepts or attempts to obtain from any person an undue advantage with
intention to perform or cause performance of public duty improperly or
dishonestly or to cause the forbearance to perform such duty either by
himself or by another public servant would have committed an offence under
the said section. Even the act of a public servant to perform to such improper
or dishonest public duty, including for a reward, is a punishable offence
under the said section. In the aforesaid section, the element of threat or



WP(Crl.) Nos. 3247, 3248 & 3292-2018                             Page 29 of 39
 coercion is not specifically mentioned. The said section does not necessarily
cover the element of threat and coercion as alleged by the complainant in the
present case. According to the Illustration to Explanation (i) of section 7 of
the PC Act, a person would be guilty of offence under the said section if he
asks a public servant to give him an amount of five thousand rupees to
process his routine ration card application on time. The nature of the offence
contemplated under section 7 of PC Act is different. The complexion or
nature of a case depends on its essential ingredients - the facts. If the
allegations are over-whelming by under the IPC, then the case will be so
construed.
36.     Sana has complained that despite his having paid over Rs. 3 crores, he
was repeatedly called for investigation by the Investigating Officer; when he
complained about the same to Manoj, the latter informed him that all this was
happening due to non-payment of balance amount i.e. Rs. 2 crores. Taking
the statement of the complainant on face value an element of coercion and
threat can be gleaned. The complainant refers to communication through
telephone calls, Whatsapp messages and transaction of monies through
persons both outside as well as inside the country, to substantiate his
allegation that monies have been extorted from him through threat, on the
promise that he will ultimately be let off only when he gives the monies. The
web of these conversations, electronic messages and transfer of monies seek
to cover or involve the public servants in the alleged transaction. Whether
the petitioners are at all complicit, as alleged, would be revealed only in
further investigation. However, the alleged promise to the complainant to
ultimately giving him relief in RC 2017 and/or investigating officer ceasing
to call him for further investigations, cannot be said to be in the discharge of



WP(Crl.) Nos. 3247, 3248 & 3292-2018                               Page 30 of 39
 official functions or duties of the public servant (Investigating Officer) and
other persons mentioned in the FIR.        The bar to enquiry or inquiry or
investigation under Section 17A of the PC Act is apropos such alleged
offence as may be relatable to any recommendation made or decision taken
by a public servant in discharge of his official functions or duties. In the
present case there is no recommendation or decision on record by a public
servant in the discharge of his official functions. It was only the discharge of
official functions that could have become the subject matter for seeking
approval of the employer i.e. the Central Government.          The proviso to
Section 17A stipulates: "Provided that no such approval shall be necessary
for cases involving arrest of a person on the spot on the charge of accepting
or attempting to accept any undue advantage for himself or for any other
person". This Proviso clearly refers to cases where the charge is of accepting
or attempting to accept undue personal advantage for himself or for any other
person. The purpose of Section 17A can be read to be only to provide
protection to officers/public servants who discharge their official functions
and/or duties with diligence, fairly, in an unbiased manner and to the best of
their ability and judgment, without any motive for their personal advantage or
favour. A public servant cannot be possibly left to be under the constant
apprehension that bonafide decisions taken by him/her would be open to
enquiry or inquiry or investigation, on the whimsical complaint of a stranger.
Section 17A as it reads and the legislative intent in its enactment can only be
to protect public servants in the bonafide discharge of official functions or
duties. However, when the act of a public servant is ex-facie criminal or
constitutes an offence, prior approval of the Government would not be
necessary.



WP(Crl.) Nos. 3247, 3248 & 3292-2018                               Page 31 of 39
 37.     The complainant -Sana has alleged coercion, threat and extortion of
money, albeit for an offence under Section 7 of the PC Act as well, but such
acts by a public servant cannot be said to be in the discharge of his official
function or duties. Therefore, in the present case, the approval under Section
17A of the Act would not be necessary.
38.     Whether the petitioners/ public servants were at all involved in the
offence would be known only after a thorough inquiry by the investigating
agency. No doubt, registration of the FIR and the corollary investigation
would be a cause for much concern, stress and embarrassment for any honest
public servant and others related to him. Nevertheless, where a cognizable
offence is made out, the law must take its course. For the sake of public
servant and indeed for all concerned, it is best that the investigations are
conducted expeditiously and the integrity of the public servant which comes
under a cloud because of the investigation is either restored or determined as
per law. Nothing much turns upon the fact that the FIR has been registered
under the repealed section 13(1)(d) of the PC Act as well; the said section
would be redundant. Nevertheless section 120B IPC and Section 7, 7A and
13(2) of the PC Act along with other provisions of the IPC which have been
subsequently added to the FIR/RC 2018 would continue.
39.     The grievance of the petitioners is that they are senior officers and their
integrity cannot be doubted, all the more so because they are a part of the SIT
of the CBI, a central investigating agency and Sana‟s complaint and RC 2018
is only to interfere with the investigation in RC 2017. The law, however, is
otherwise. The law does not entertain personalities. It treats all equally.
India is country governed by the Rule of Law. An immutable principle of
equality is: "Be you ever so high, the law is above you". We must constantly



WP(Crl.) Nos. 3247, 3248 & 3292-2018                                  Page 32 of 39
 remind ourselves of the said principle in the administration of justice.
However, it is equally important principle that the law presumes a person to
be innocent till proven guilty. All persons against whom investigations are
initiated would be presumed to be innocent till such time that they are proven
guilty. The persons concerned would have to bear with the process of law.
However, it is desirable that the process must come to a conclusion
expeditiously. The fair name of a public servant is perhaps his/her most
cherished possession and would be guarded most fiercely. Such reputation
precedes the social and official interaction of the public servant. It is more
than a calling card.
40.     The petitioners‟ have contended that an additional investigating officer
could not have been appointed for recording of statement of Sana in RC 2017
and that the such appointment was in breach of law. The Court is not
persuaded by this contention, because when there are serious allegations
against the IO of a case and a complaint is made to the administrative head of
that investigating agency, it would be logical for the administrative head to
appoint an additional IO to record such statement under section 164 Cr.P.C.
The prudence of administrative head in not removing or disturbing the
investigating officer till the recording of such statement cannot be doubted
nor can the serious allegation against the IO be left uninvestigated. In the
present circumstances, the appointment of the additional IO for recording of
statement of the complainant on 04.10.2018 under section 164 Cr.P.C. cannot
be stated to be illegal. The petitioners‟ contention that once the statement
was recorded under Section 164 Cr.P.C. the CBI ought not to have waited for
the Sana‟s complaint of 15.10.2018 for registration of RC 2018, too is
untenable.



WP(Crl.) Nos. 3247, 3248 & 3292-2018                               Page 33 of 39
 41.     The petitioner further argues that the registration of the FIR on the
basis of the complaint of Sana dated 15.10.2018 is barred by Section 162 of
the Cr.P.C. It is argued that Sana‟s statement of 04.10.2018 had not been
reduced in an FIR, instead his subsequent statement, the complaint has been
registered as the FIR and the same falls foul of section 162 of the Cr.P.C. It
is argued that a combined reading of sections 154, 156 and 162 of the Cr.P.C.
would reveal that only first statement/complaint has to be recorded into an
FIR and no subsequent statement can be recorded in the FIR. The petitioner
relies upon various judgments in this regard being:
(i) Andhra Pradesh vs Punati Ramulu & Ors. 1994 Supp (1) SCC 590 para
5:
                ".... 5. According to the evidence of PW 22, Circle Inspector, he
                had received information of the incident from police constable
                No. 1278, who was on 'bandobast' duty. On receiving the.
                information of the occurrence, PW 22 left for the village of
                occurrence and started the investigation in the case. Before
                proceeding to the village to take up the investigation, it is
                conceded by PW 22 in his evidence, that he made no entry in the
                daily diary or record in the general diary about the information
                that had been given to him by constable 1278, who was the first
                person to give information to him on the basis of which he had
                proceeded to the spot and taken up the investigation in hand. It
                was only when PW 1 returned from the police station along with
                the written complaint to the village that the same was registered
                by the circle inspector, PW 22, during the investigation of the
                case at about 12.30 Noon, as the F.I.R., Ex. P-1. In our opinion,
                the complaint, Ex. P-1, could not be treated as the F.I.R. in the
                case as it certainly would be a statement made during the
                investigation of a case and hit by Section 162, Cr.P.C. As a
                matter of fact the High Court recorded a categorical finding to
                the effect that Ex. P-1 had not been prepared at Narasaraopet
                and that it had "been brought into existence at Pamidipadu
                itself, after due deliberation". Once we find that the



WP(Crl.) Nos. 3247, 3248 & 3292-2018                                Page 34 of 39
                 investigating officer has deliberately failed to record the first
                information report on receipt of the information of a cognizable
                offence of the nature, as in this case, and had prepared the first
                information report after reaching the spot after due
                deliberations, consultations and discussion, the conclusion
                becomes inescapable that the investigation is tainted and it
                would, therefore, be unsafe to rely upon such a tainted
                investigation, as one would not know where the police officer
                would have stooped to fabricate evidence and create false
                clues. ..."

(ii) He also relies upon State of M.P.V. Ratan Singh & Ors. 2018 (15)
SCALE 751 and Deo Pujan Thakur & Ors. Vs State of Bihar 2005 Crl.L.J.
1263
42.     In Gurusami Naidu @ Chinnasami vs Villis Guruswami Naidu AIR
1951 Mad 812 relied upon by the petitioner the Court held that whether a
particular information amounts to a FIR or not, is essentially a question of
fact.
43.     The petitioner contends that respondent no.2 has maliciously got the
FIR RC 2018 registered because if Sana‟s statement of 04.10.2018 were the
first information then it was always open to the CBI to lay a trap in the case,
especially because they had six days till 10.01.2018, when the sum of Rs .25
lacs is stated to have been paid by Sana to some person: this payment being
in continuation of and being a part of the alleged payments of Rs. 3 crores.
The court finds the said argument untenable because setting up of a trap is
not mandatory for an investigating agency. It is always open for the agency to
take appropriate and prudent steps on the basis of such information as may
have come to it. Whether a trap is to be laid is a call for the agency to take.
The statement dated 04.10.2018 was about what was happening in the




WP(Crl.) Nos. 3247, 3248 & 3292-2018                                 Page 35 of 39
 investigation of RC 2017, whereas the subsequent alleged payment of Rs. 25
lacs on 10.10.2018 was an additional fact which was disclosed to the CBI in
the complaint of 15.10.2018. The Court is of the view that Sana‟s complaint
dated 15.10.2018, which largely reiterates the substance of the statement
made on 04.10.2018, the matter would require to be investigated. The
statement recorded on 04.10.2018 was regarding the conduct of the
Investigating Officer in the 2017 FIR to a Court, whereas the complaint dated
15.10.2018 is the first information to a police officer. Hence registration of
the FIR on the basis of the specific complaint which largely reiterates the
previous statement, is not irregular or illegal. The letter of the CVC dated
15.10.2018, largely contains general directions and is not related to the
present case.        The Court is unable to agree that the freedom and
independence of the CBI to investigate into an FIR registered by it could be
impeded by such directions.
44.     The petitioner‟s contention that the FIR has been back-dated and
documents have been fabricated to falsely implicate them is not borne out
from the records. The Court‟s attention is drawn to the handing over and
taking over memo between DSP, CBI AC-III and SP, CBI AC-III on
24.10.2018. Item no. (IX) of the said document shows that a letter had been
issued by the DSP on 15.10.2018 to the OS, CBI AC-III requesting issuance
of CD Book for the purpose of investigation of case RC. 13(A)/2018/AC-
III/CBI, New Delhi. The clerk concerned has given his remarks on the letter
that Case Diary Books are not available in the store. Logically, if the said
remark has been made apropos the request/letter dated 15.10.2018, it cannot
be said to be ante-dated because RC 2018 was registered on 15.10.2018.
45.     The petitioner has further argued that there was a five days‟ delay in



WP(Crl.) Nos. 3247, 3248 & 3292-2018                              Page 36 of 39
 uploading the FIR on the website of the CBI, hence it is in clear
contravention of law.          The Court would note that Youth Bar Association
(supra) provides ample scope in paras 11.4 and 11.6 reproduced herebelow to
deal with circumstances such as the present, when it is not possible for
uploading of FIRs on the website of the CBI within 72 hours.
                "..11.4. The copies of the FIRs, unless the offence is sensitive in
                nature, like sexual offences, offences pertaining to insurgency,
                terrorism and of that category, offences under the POCSO Act
                and such other offences, should be uploaded on the police
                website, and if there is no such website, on the official website of
                the State Government, within twenty-four hours of the
                registration of the first information report so that the accused or
                any person connected with the same can download the FIR and
                file appropriate application before the court as per law for
                redressal of his grievances. It may be clarified here that in case
                there is connectivity problems due to geographical location or
                there is some other unavoidable difficulty, the time can be
                extended up to forty-eight hours. The said 48 hours can be
                extended maximum up to 72 hours and it is only relatable o
                connectivity problems due to geographical location.
                ...
                11.6 The word "sensitive" apart from the other aspects which
                may be thought of being sensitive by the competent authority as
                stated hereinbefore would also include concept of privacy
                regard being had to the nature of the FIR. The examples given
                with regard to the sensitive cases are absolutely illustrative and
                are not exhaustive. ...."

46.     The CBI considers the case to be of a sensitive nature, hence it chose
not to upload it and supplied a copy of the same to the Trial Court on
17.10.2018.
47.     The petitioners‟ letter dated 24.08.2018 written to the Cabinet
Secretary complains about what he considered a concerted malicious




WP(Crl.) Nos. 3247, 3248 & 3292-2018                                   Page 37 of 39
 campaign against him by the Director, CBI and a Jt. Director of the
Enforcement Directorate, to tarnish his image by unverified and
unsubstantiated information being leaked to the media etc. He complained
that this was with the intention to demoralise him and harass him and the
Director CBI was out to spoil his annual performance appraisal report for the
year ending 30.03.2018 and some disgruntled elements were planning to file
a PIL against the petitioner on the basis of baseless allegations.         The
petitioner claimed that he had an unblemished record and had handled
various sensitive matters but attempts were being made to demotivate him
and to damage his reputation and career. The petitioner also referred to a
Note containing information to the effect that attempts were being made by
respondent no.2 to influence the investigation in a pending case.          The
influence was allegedly by way of a telephone call by respondent no.2 to the
petitioner on SIP/Phone, to the effect that Sana be not examined. It was the
view of the petitioner that Sana had managed to influence respondent no.2 to
avoid any coercive action against him by the CBI. The Note also alludes to
large sums of monies having been extorted from Sana or otherwise given by
him to influence on-going investigation by CBI. The Note does not refer to
any direct involvement of respondent no.2 in RC 2017 except for the alleged
telephone call to the petitioner on SIP phone.

48.     Although Sana‟s complaint dated 15.10.2018 lists a certain sequence
of events and details some facts, it does not mention any direct interaction
with the petitioners apropos Rs. 5 crores or any promise of leniency towards
him. Sana‟s conversations were all along with Somesh and Manoj. It is not
known whether Somesh or Manoj spoke to the petitioner or to any other




WP(Crl.) Nos. 3247, 3248 & 3292-2018                             Page 38 of 39
 officer of the CBI, in the presence of such officers. Whether the said persons
ever had any conversation with the CBI officials/ public servant concerned is
to be ascertained. The claim of Somesh that he managed investment of the
petitioner in Dubai and London for many years or that the latter had stayed at
the former‟s home in London is also not ascertained thus far.
49.     In view of the preceding discussion and the dicta of the Supreme Court
in Sanapareddy Maheedhar Seshagiri (supra) and Tilly Gifford (supra), the
Court not persuaded that the case warrants quashing of RC 13(A)/2018/AC-
III dated 15.10.2018.
CONCLUSION:
50.     The grounds of malafides of Respondent no.2 in registering the FIR:
RC 2018, are not made out. Nor can the allegations against the petitioner be
conclusively ruled out at this stage. In view of the above, the petitions are
dismissed. The interim order dated 23rd October, 2018 stands vacated. In the
interest of justice, the investigations must come to an end as soon as
practicable.     In the circumstances, the CBI is directed to conclude the
investigations in ten weeks from today.




                                                        NAJMI WAZIRI, J.

JANUARY 11, 2019 sb WP(Crl.) Nos. 3247, 3248 & 3292-2018 Page 39 of 39