Bombay High Court High Court

In The Matter Of Reference Made By … vs Unknown on 18 September, 1992

Bombay High Court
In The Matter Of Reference Made By … vs Unknown on 18 September, 1992
Equivalent citations: 1993 CriLJ 1573, 1993 (1) MhLj 827
Author: Kurdukar
Bench: M Saldanha, S Kurdukar


JUDGMENT

Kurdukar, J.

1. The Principal Judge, Bombay City Civil Court and Sessions Judge, Bombay, has forwarded this reference made by Shri H. S. Ghare, Additional Sessions Judge, Bombay, under S. 395(1) and/or S. 395(2) of the Criminal Procedure Code read with Chapter XVII, para 10 of the High Court Criminal Manual. The order of reference is dated 6th April, 1992 (Annexure A). The order of reference reads thus :-

“A. suo motu reference is being made under S. 395(1) and/or S. 395(2) of the Code of Criminal Procedure (1974) in all cases pending before this Court No. 24 in which cognizance has been taken by the Court of Sessions before 4th January, 1991 to Hon’ble High Court on the question :-

“Whether right of speedy trial under Art. 21 of the Constitution of India is applicable to the Foreign Nationals”, and

“Whether the proceedings pending against these Foreign Nationals need to be quashed for the denial of right of speedy trial under S. 482 of the Code of Criminal Procedure, 1974 ?”

B. Pending the decision of the Hon’ble High Court, in respect of the said reference, those under trial Foreign Nationals prisoners who apply for bail will be granted bail as per S. 395(3) of Cri.P.C. instead of retaining them in jail custody;

C. Presently, the said order of reference is declared in NDPS Special Cases Nos. 1047/89, 55/90, 454/90, 985/90, 886/89, 826/90, 841/90, 849/90 and 521/90 in cases which are on board today;

D. All these cases stand formally adjourned till 17th June, 1992 and the custody of these accused extended to await for Hon’ble High Court’s decision on this reference.

Annexure B is year-wise break-up of criminal cases which are pending between 1986 and 1990.

 (A) Cases registered as Sessions     Cases prior to 29-5-1989 ....                                           891 
 (B) Cases registered as NDPS        Cases during the period 
                                     29-5-1989 till 3-1-1991 ....  
                                                                                                              903 
 (C) Cases filed on or after         4-1-1991 after Constitution of
                                     Special Court ....   
                                                                                                              305                                       
                                                                                                            ---------                    
                                                                                                           Total 2099  
                                                                                                           --------- 
   
 

The Additional Sessions Judge has then given a further break-up of cases pending in Court Room Nos. 24, 25 and 40 (Special Courts under the NDPS Act). The Additional Sessions Judge in terms of S. 395(2) of the Cri.P.C., 1973 (for short ‘the Code’) has given a statement of cases for Reference, opinion and the reasons for the same (Annexure C). While giving the statement of case for reference, opinion and the reasons, the learned Additional Sessions Judge in paragraph 21 has opined as under :

“Facing the uphill task and flooding representations and repeated Bail Applications in this Court No. 24, saddled with presently 1800 pending cases, I found no other alternative except to make this reference on the questions involved regarding the applicability of Art. 21 of the Constitution of India to the cases of Foreign Nationals and for intepretation of S. 36D(2) of the NDPS Act which directly affects the jurisdiction of Special Courts to deal with NDPS Act cases …..”

As per directions of the learned Chief Justice, this reference was placed before the Division Bench for appropriate orders on 13-7-1992. Having regard to the urgency in the matter on 12-8-1992, we issued Rule-nisi and made it returnable peremptorily on 18-8-1992. This is how we are called upon to dispose of this reference judicially on merits.

2. Before we deal with the rival contentions it would be appropriate to set out a few more facts which are germane to the decision on this reference.

The Narcotic Drugs and Psychotropic Substances Act, 1985 (for short ‘the Act’) received assent of the President of September 6, 1985 and was published in the Gazette of India – Extraordinary, Part II, S. 1 dated 16th September, 1985. It is not disputed before us that after enforcement of the Act and until S. 36 of the Act came to be substituted by Act 2/1989, all complaints were required to be filed before the Magistrate of First Class and he was required to commit such cases for trial to the Sessions Court, except those falling under Sections 26, 27 and 32 of the Act, which are triable by the Magistrate summarily in terms of unamended S. 36 of the Act. Act 2/1989 came into force on 29th May, 1989. At this stage, it may be stated that S. 36 came to be substituted by new sections by Act No. 2 of 1989. The new sections are 36, 36A, 36B, 36C and 36D. Act 2 of 1989 brought about a substantial change to which reference will be made shortly.

3. It is not disputed before us that the Government of Maharashtra constituted two special Courts for Bombay on 4th January, 1991 vide Notification No. 4089/789(III)-XI. By another notification dated 6th April, 1991, Shri Y. U. Pathan, the then Additional Sessions Judge, Bombay, was appointed as Judge of the Special Court constituted under S. 36(1) of the Act. From the order of reference it appears that all cases pending and/or cognizance of which was taken by the Court of Session, were transferred to Shri Pathan who presided over Court Room No. 24. Shri Y. U. Pathan retired on 12th February, 1992 and in his place, Shri Ghare is appointed to preside over Court No. 24 with effect from 24th February, 1922. In July 1991, 3 more Special Courts were constituted by the Government of Maharashtra and they are presided over by the following Additional Sessions Judges, Bombay :

 1) Shri B. M. Gupta - Court    No. 24 -
                      July 1991.
                      some time
 2) Shri S. K. Shah - Court  
                      in July 
                                No. 25 - 
                       1991. 
 3) Shri J. W. Singh - Court    No. 40 -
                       1991. 
   
 

 This is how these four Special Courts constituted under S. 36(1) of the Act are functioning in Bombay.  
 

4. At the outset, it must be stated that this reference under S. 395(1) of the Code is totally misconceived. There is no constitutional challenge to the validity of the Act, Ordinance or Regulation or any provisions contained in the Act, on which decision of the High Court is called for. Therefore, reference under S. 395(1) of the Act is totally misconceived.

5. Coming to the merits of the reference and the First part thereof viz. as to whether right of speedy trial under Art. 21 of the Constitution of India is applicable to Foreign Nationals, it may be stated that the learned Additional Sessions Judge has referred to various decisions of the Supreme Court and other High Courts. This issue is no more res integra. The Supreme Court in the case of Anwar v. State of Jammu & Kashmir, has clearly ruled that the Foreign Nationals have the protection of Arts. 20 to 22 of the Constitution of India. In another decision in Hussainara Khatoon v. Home Secretary, State of Bihar, , the Supreme Court has held :

“……… No procedure which does not ensure a reasonable quick trial can be regarded as “reasonable, fair or just” and it would fall foul of Art. 21. There can, therefore, be no doubt that speedy trial, and by speedy trial we mean reasonably expeditious trial, is an integral and essential part of the fundamental right to life and liberty enshrined in Art. 21.”

It must, therefore, follow that the Foreign Nationals are also entitled to the benefit of Art. 21 of the Constitution and claim speedy trial. None of the Counsel appearing before us contested this proposition and rightly so. In view of this settled position of law reference on this issue uncalled for.

6. The learned trial Judge in para 19(A) of his reference order sought an opinion of the High Court under S. 395(2) of the Code as to whether proceedings pending against Foreign Nationals need be quashed for denial of speedy trial under S. 482 of the Code. After hearing counsel for the parties, it is not possible to lay down any blanket rule in this behalf. The issue is relative and each case needs to be examined and decided on merits having regard to the facts and circumstances of each of the cases. Merely because there are allegations of denial of speedy trial, prosecutions under the Act cannot be quashed as a matter of course. Reference in this behalf, therefore, cannot be accepted.

7. Now, the important question of law which forms part of the reference and that needs to be considered is what is the true and correct interpretation of S. 36D(2) of the Act. Issue under reference in this behalf is as under :-

“…….. for interpretation of S. 36D(2) of NDPS Act which directly affects the jurisdiction of Special Courts to deal with NDPS Act cases.”

Learned counsel appearing before us informed the Court that there is no reported or unreported decision of the Supreme Court interpreting S. 36D(2) of the Act. In the present proceedings, Mr. Lalla, Mr. Panna, Mr. Bagaria and Mr. Sanghani, learned Advocates appeared as. Interveners on behalf of their clients, whose cases are pending for trial under the Act. The learned Advocates for interveners while opposing the reference on interpretation of S. 36D(2) of the Act urged that after his reference, a learned single Judge of this Court (Daud, J.) in a group of Criminal Applications (1435/92, 1436/92, 1739/92, 1692/92 and 1693/92) has concurred with the opinion and reasons of the learned trial Judge (Annexure C) with a slight modification, holding that offence committed prior to the appointment of Shri Pathan as Judge of the Special Court on 6-4-1991, will be tried by the Additional Sessions Judge Greater Bombay. Offences committed under the Act on or after 6-4-1991 will be tried by the Special Court constituted under the Act. The learned Advocates further urged that the decision of Daud, J. holds the filed. In these circumstances, they submitted that the reference made by the learned trial Judge seeking interpretation of S. 36D(2) of the Act does not survive and it is rendered as infructuous.

8. Mr. Page, learned Public Prosecutor however, urged that since the learned trial Judge has made a reference and if the Division Bench is in agreement with the decision of Daud, J. then the submissions made on behalf of the Interveners may hold good. Mr. Page, however, urged that the view taken by Daud, J. needs reconsideration, otherwise, the object of Act 2 of 1989 by amending S. 36 would be frustated. Mr. Page, therefore, urged that it would be appropriate to settle the law as regards interpretation of S. 36D(2) of the Act by this Bench once and for all.

9. Mr. A. R. Gupte, who appears on behalf of the prosecution in the cases arising under the Act before the trial Courts substantially accepted the decision of Daud, J. but expressed his disagreement as regards the date from which the Special Courts will have jurisdiction to entertain criminal cases. He urged that the date of notification constituting Special Courts i.e. 4-1-1991 is the relevant date and not the date of notification appointing a Judge to man the Special Court i.e. 6-4-1991.

10. After hearing counsel for the parties, the question that needs to be considered in this reference is as to what is the true interpretation of S. 36D(1) and (2) of the Act.

The preamble of the Act specifies that in order to consolidate and amend the law relating to narcotic drugs and to make stringent provision for the control and regulation of operations relating to narcotic drugs and psychotropic substances.

11. Since the scheme of the Act must receive consideration while construing the provision under attack, it would be useful to refer to a few recitals in the statement of objects and reasons for amendment. The country has been facing a problem of transit traffic in illicit drugs; the spill over from such traffic has caused problems of abuse and addition and although Act of 1985 provides deterrent punishment for drug trafficking offences and the major offences are non-bailable, by virtue of punishment prescribed therein, on technical grounds drug offenders were being released on bail and therefore the need to amend the law and to further strengthen it was felt. Consistent with this object Act 2/1989 was passed by the Parliament inter alia providing for speedy trial of offences committed under the Act. Chapter II prescribes authorities and officers for enforcement of the Act. Chapter III deals with prohibition, control and Regulation. Chapter IV prescribes offences and penalties and Chapter V lays down the procedure for various duties that have to be performed for enforcement of the provisions of the Act.

The unamended S. 36 of the Act reads thus :

“Notwithstanding anything contained in the Code of Criminal Procedure, 1973 (2/74) any offence punishable under sections 26, 27 and 32 of this Act may be tried summarily by a Magistrate of First Class.”

By Act 2/89, S. 38 came to be substituted by Sections 36 to 36D with effect from 29th May, 1989. We may now advert to the scheme of amended S. 36 of the Act.

Section 36 deals with constitution of the Special Courts and relevant provisions under sub-sec. (1) are as under :

“(1) The Government may, for the purpose of providing speedy trial of the offences under this Act, by notification in the official Gazette, constitute as many Special Courts as may be necessary for such areas as may be specified in the notification.

(2) ………

Explanation ……………

(3) A person shall not be qualified for appointment as a Judge of a Special Court unless he is, immediately before such appointment, a Sessions or an Additional Sessions Judge.”

Section 36A provides for offences triable by the Special Courts and the relevant provisions for disposal of this reference reads thus :

“(7) Notwithstanding anything contained in the Code of Criminal Procedure, 1973 (2 of 1974) –

(a) All offences under this Act shall be triable only by the Special Court constituted for the area in which the offence has been committed or where there are more Special Courts than the one for such area, by such one of them as may be specified in this behalf by the Government;

sub-sec. (b) deals with power of the Magistrate granting custody in respect of a person accused of or suspected of the commission of an offence under this Act when he is forwarded to him under sub-sec. (2) or sub-sec. (2A) of S. 167 of the Code of Criminal Procedure, 1973 (2 of 1974). Sub-section (c) deals with powers to be exercised by Special Court in relation to the person forwarded to it under sub-Clause (b) by the Magistrate. Sub-Cl. (d) authorises the special Court to take cognizance of the offence under the Act, without the accused being committed to it for trial. Sub-sections (2) and (3) of S. 36A are not germane for the present controversy. S. 36B deals with appeal and revision and it reads thus :

“The High Court may exercise, so far as may be applicable, all the powers conferred by Chapters XXIX and XXX of the Code of Criminal Procedure, 1973 (2 of 1974), on a High Court as if a Special Court within the local limits of the jurisdiction of the High Court were a Court of Session trying cases within the local limits of the jurisdiction of the High Court.”

Section 36-C provides for application of the Code to proceedings before the Special Court. This section is also not relevant for consideration of the issue before us. Section 36-D deals with transitional provisions which reads thus :

(1) Any offence committed under this Act on or after the commencement of the Narcotic Drugs and Psychotropic Substances (Amendment) Act, 1988, until a special Court is constituted under section 36, shall notwithstanding anything contained in the Code of Criminal Procedure, 1973 (2 of 1974), be tried by a Court of Session;

Provided that offences punishable under sections 26, 27 and 32 may be tried summarily.

(2) Nothing in sub-section (1) shall be construed to require the transfer of any proceedings in relation to an offence taken cognizance of by a Court of Session under the said sub-section (1) and the same shall be heard and disposed of by the Court of Session.”

The Government of Maharashtra vide notification dated 4-1-1991 constituted two special Courts and sanctioned the staff for the said purpose. The Government of Maharashtra however, vide its notification dated April 6, 1991, appointed Mr. Y. U. Pathan, Additional Sessions Judge, Bombay, as the Judge of the Special Court. Thus, the position that emerges is that although two Special Courts were constituted under the Act vide Notification dated 4th January, 1991, the actual appointment of Shri Y. U. Pathan was made on 6th April, 1991. There was, therefore, no Judge appointed to the Special Court between 4th January, 1991 and 5th April, 1991. From the Reference order it appears that the learned Principal Judge, City Civil Court, Bombay, transferred all the cases in which cognizance was taken by the Courts of Session, Bombay, to Court No. 24 presided over by Shri Pathan, on and after 4th January, 1991. In the meantime, Government of Maharashtra constituted 3 more Special Courts. Judges were also appointed to man these Special Courts. All these transferred cases under the Act were distributed amongst these four Judges. The learned Additional Sessions Judge in his order of reference took a view :

“……. case in which cognizance was taken by the Court of Session ought to have been sent back to the Court of Session and none of the Special Courts should have been exercised jurisdiction to deal with these cases on and after 4th January, 1991 or on 6th April, 1991 onwards when Hon’ble Judge Shri Y. U. Pathan was appointed as Special Court and by the Court constituted thereafter.”

Without waiting for the decision on the reference by the High Court, the Additional Sessions Judge, following his order of reference entertained bail applications and granted relief to some of the undertrial prisoners. The Assistant Collector of Customs aggrieved by the said order of grant of bail preferred Criminal Applications Nos. 1435/92, 1436/92, 1692/92 and 1693/92. All these Criminal Applications along with Criminal Application No. 1739 of 1992 were heard by a learned single Judge of this Court (Daud, J.) and the learned single Judge accepted the view taken by the Additional Sessions Judge with a slight modification that the Special Court does not have jurisdiction to entertain the cases relating to offences committed prior to the appointment of the Judge as the Special Court i.e. 6-4-1991.

12. The learned Advocates appearing for the Interveners – Accused vehemently urged that the decision of Daud, J. dated August 1, 1992 in the batch of Criminal Applications holds the field and, therefore, the reference made by the Additional Sessions Judge does not survive. As against this, Mr. Gupte, learned Advocate appearing for the prosecution under the NDPS Act cases in the trial Court, urged that the view taken by Daud, J. needs modification and he supported the view taken by the Additional Sessions Judge to the effect that the cases filed after 4th January, 1991 will be entertained and tried by the Special Courts, whereas in cases filed and pending prior to 4th January, 1991 of which cognizance was taken by the Additional Sessions Judge, the Special Courts will have no jurisdiction. Mr. Page, learned Public Prosecutor, however, urged that having regard to the object of the Act and in particular Act 2/1989, and scheme of the Act, envisaged by Sections 36 to 36-D(2) of the Act, all pending cases under the Act shall be triable only by the Special Courts constituted for the area in which the offence has been committed under the Act. He, therefore, urged that all pending cases even prior to 4th January, 1991 are triable only by the Special Courts. Mr. Page seriously disputed the view taken by Daud, J.

13. In view of these rival contentions, we are called upon to give the true and correct interpretation of Section 36-D of the Act.

We have already set out Sections 36, 36-A and 36-D(2) of the Act. It is not and cannot be disputed that all criminal cases under the Act are required to be tried speedily and without unreasonable delay. But, at the same time, we cannot overlook the scheme envisaged under Sections 36 to 36-D of the Act. As indicated earlier, the Government of Maharashtra, constituted Special Courts vide Notification dated 4th January, 1991, but appointment of a Special Judge to man the said Court came to be made for the first time vide Notification dated 6th April, 1991. The key words found in Section 36-A(1)(a) of the Act are that all offences under this Act shall be triable only by the Special Courts constituted for the area in which offence has been committed. A plain reading of these key words indicates that after Act 2/89 which came into force on 29th May, 1989, all offences under the Act shall be triable only by the Special Courts constituted for the area in which the offence has been committed. True that in the absence of Government Notification constituting the Special Courts and appointing Judges to man such Courts, how can offence committed under the Act be tried ? But at the same time, the legislature consciously made a specific provision under section 36-D to cover such transitional period viz. period between 29th May, 1989 till such Courts are constituted effectively by the Government. The object of Section 36-D is quite clear. This provision is aimed at covering such transitional period and, therefore, sub-heading of that section reads “transitional provision.” Section 36D(1) provides that if any offence is committed under the Act on and after commencement of Amending Act, 1988 (2/89), until such Court is constituted under section 36 of the Act, notwithstanding anything contained in the Code it shall be tried by the Court of Session provided that offences punishable under Sections 26, 27 and 32 of the Act, may be tried summarily. Section 36, 36A and 36-D will have to be construed harmoniously. Under Section 36(1) the Government may constitute a Special Court/Courts and such constituted Court/Courts shall be manned by Judges in terms of Section 36(3) of the Act. There could be a situation like the present one, where the Government has issued notification constituting Special Court/Courts under the Act, but the notification appointing Judges to man such Court/Courts was not issued simultaneously but issued after some time, then in such a situation Court/Courts constituted under ordinary criminal law of the land (Code) will have jurisdiction to try offences committed under the Act. This period i.e. until Judges are appointed, would be a transitional period covered by Section 36-D(1) of the Act. Section 36-D is a deeming provision and requires to be given its true meaning having regard to the object of Act 2/1989. Court of Session will be deemed to be “as if a Special Court”. Unless we read this deeming provision in Section 36-D(1) of the Act true meaning thereof cannot be assigned and any other construction of this sub-section will render the object in enacting this sub-section nugatory. Mr. Page rightly drew our attention to a decision of Division Bench of the Kerala High Court in matter of State Circle Inspector of Excise, Cannur, 1992 Cri LJ 570. The Division Bench after exhaustive discussion on this topic in para 8 has observed as under :

“It is important to note that the purpose and object of enactment of the Act is to have a speedy trial of all offences. That is why the Special Courts are allowed to take cognizance of the offence, without there being a committal proceeding. So, the Court of Session empowered to try the case during the transitional period shall be deemed to be a Special Court having power under S. 36A(1)(d) of the Act to take cognizance of the police report or upon a complaint made by an officer of the Central or State Government authorised in this behalf. S. 193 of the Code has no application as the entire trial is conducted in accordance with the provisions of the Act.”

We respectfully agree with the ratio laid down by the Kerala High Court. Following the same it must follow that during the transitional period, if no Special Court is constituted in the real sense, for offences committed under the Act after commencement of the Act 2/89, the same will have to be tried by the Court of Session as if it is a Special Court subject to the proviso therein. In the light of this deeming provision we will have to find out the true meaning of sub-section (2) of Section 36-D. Sub-section (2) opens with this phrase “nothing in sub-section (1) shall be construed to require the transfer to a Special Court of any proceedings in relation to an offence taken cognizance of by a Court of Session under the said sub-section (1) and the same shall be heard and disposed of by the Court of Session.” The object of enacting this sub-section (2) is that there could be a case where the Court of Session has taken cognizance of an offence committed after the Act 2/89, in that eventuality it shall not be required to transfer such a case to the Special Court. Take a case where the Court of Session has taken cognizance and proceeded with the trial and the trial is at the stage of conclusion, in that event, the Court of Session is not required to transfer the case to the Special Court. Sub-section (2) is an enabling provision leaving it to the discretion of the Court of Session which is seized of the matter whether to proceed further or transfer the case to the Special Court. Such Court of Session will be deemed to be a Special Court constituted under Section 36A(1)(a) of the Act. It must, therefore, follow that if Sections 36-A(1)(a) and 36-D(1) and (2) are read together it leaves no manner of doubt that Section 36-D has been enacted to cover such transitional period where the Special Court is not constituted in the real sense and trial has commenced before the Court of Session. This, in our opinion, is the true construction of Section 36-D(1) and (2) of the Act.

14. Learned Counsel for the interveners, however, drew our attention to a reported decision of this Court rendered by the learned single Judge (M. S. Deshpande, J.) in Suryakant Ramdas More v. State of Maharashtra, 1989 Cri LJ 2422. The main controversy before the learned single Judge was as regards interpretation of Section 36-D(1) of the Act. It is true that during the course of judgment, there is a reference to Section 36-D(2), but however, there was no occasion for the learned single Judge to consider the ambit and scope of sub-section (2) of Section 36-D of the Act. The observations of the learned single Judge are as follows :

“……. It is in the light of the foregoing provisions that the ambit of the provisions of S. 36D has to be understood because a Special Court is constituted under S. 36 notwithstanding anything contained in the Code of Criminal Procedure, any offence committed under this Act on or after the commencement of the Amendment Act shall be tried by the Court of Session.”

…………………….

“…… Sub-section (2) lends support to this interpretation because it says that nothing in sub-section (1) shall be construed to require the transfer to a Special Court of any proceedings in relation to an offence taken cognizance of by a Court of Session under the said sub-section (1) and the same shall be heard and disposed of by the Court of Session.”

These observations will have to be considered in the context of the controversy raised in that case. Contention taken up on behalf of the appellant therein was :

“…… in view of the clear provisions of S. 36-A(1)(d) of the Act, the Magistrate should not have passed an order authorising detention of the applicants for a period exceeding 15 days and since the authorised detention for a period exceeding 15 days, the detention was wholly had. Secondly, it is urged that the powers conferred on the Court of Session under S. 36D(1)(a) of the Act were restricted to holding the trial by the Court of Session until a Special Court is constituted under S. 36 and S. 36D, cannot be construed to confer on the Court of Session the powers which have been conferred on the Special Court under S. 36A(1)(c) of the Act.”

In our opinion, M. S. Deshpande, J. had no occasion to consider the scope and ambit of Section 36D(2) of the Act. Our view as regards interpretation of Section 36-D(1) and (2) cannot be said to be in any way in consistent with the view taken by Deshpande, J.

15. Learned Counsel for the Interveners then strongly relied upon an unreported decision of Daud, J. dated 1st August, 1992 in Criminal Application No. 1435/92 : (Since reported in 1992 Cur Cri J 403 (Bom).) : and other companion Criminal Applications. It is true that the learned single Judge took a view that the offences committed under the Act of which cognizance was taken before 6th April, 1991 by the Court of Session, the Court taking cognizance will have jurisdiction to try such offences. This reasoning proceeds on the footing that unless a Judge is appointed to the Special Court, such a Special Court under the Act cannot be said to have been constituted to try the offence committed under the Act. Consequently, cases filed and in which cognizance, was taken under the Act prior to 6th April, 1991 are not triable by the Special Court. The Session Court alone will have jurisdiction and the jurisdiction of the Special Court is excluded. From this unreported decision it appears that the contention as regards deeming provision under section 36D was not raised before the learned single Judge. Consequently, the learned single Judge had no occasion to consider the effect of the deeming provision contained in Section 36D(1) of the Act. With great respect to the learned single Judge, we are unable to agree with the view taken by him in this unreported decision. In the view which we have taken, this unreported decision needs to be overruled and we do so.

16. Learned Counsel for the Interveners and in particular Mr. Bagaria urged that in the absence of any specific provision under the Act, the pending cases prior to 6th April, 1992 cannot be transferred to Special Courts. Learned Counsel urged that whenever the legislature thought it fit to transfer even pending cases they made a specific provision in that behalf in the Act itself. It is true that there is no provision in the Act as regards transfer of pending cases. Mr. Bagaria drew our attention to Section 10 of the Criminal Law Amendment Act, 1952. Sub-title of Section 10 is ‘transfer of certain pending cases.’ Mr. Bagaria, therefore, urged that there cannot be any automatic transfer of cases in the absence of any specific provision under the Act and if this be so, the cases which are pending before the Court of Session, prior to 6th April, 1991 cannot stand automatically transferred to the Special Court. In support of this submission, Mr. Bagaria drew our attention to a decision of the Supreme Court in Asgarali Nazarali Singaporewalla v. State of Bombay, . In this reported decision, the Supreme Court was called upon to decide the meaning of the word legal proceedings “pending” as contemplated under section 10 and S. 7 of the Criminal Law Amendment Act, 1952. The effect on pending cases covered by Section 6(1) was also considered by the Supreme Court. In our opinion, this decision is not applicable to the present case, because there is a specific provision as regards transfer of cases under Section 10 of that Act. This decision of the Supreme Court is clearly distinguishable.

17. It was then urged by Mr. Bagaria that Act 2/89 is prospective and not retrospective. Contention is that until Judges are appointed in terms of Section 36(3) of the Act to man the Special Courts no Special Court can be said to have been constituted and consequently offences will be triable by the Court of Sessions only. This submission does not appeal to us in view of our conclusions as regards interpretation of Sections 36-A(1)(a) and 36-D of the Act.

18. Mr. Bagaria then urged that the Act does not make any reference to pending cases and in the absence of a specific provision thereof such cases cannot be transferred to Special Courts. In support of this submission, he drew our attention to a judgment of the Supreme Court in Din Dayal Sharma v. State of U.P., . This decision is again distinguishable in view of express provision relating to transitional period made in Section 36-D of the Act.

19. Learned Counsel for the interveners then urged that it would not be permissible for the Court to give wider meaning to the language used in Section 36-D(1) and (2) of the Act. The language of Section 36-D(1) and (2) of the Act is clear inasmuch as it does not refer to pending cases. In support of this submission he drew our attention to a decision of the Supreme Court in Gujraj Singh v. Mota Singh, . It is true that the Supreme Court had ruled that it is not permissible for the Court to give wider meaning when language used in the section is clear. In the present case, we need not give wider meaning to Section 36-D of the Act. We are only setting out the true meaning of Section 36-D.

20. Mr. Bagaria then urged that hardship cannot be taken into account while interpreting the statute. Reliance was placed on the decision of the Supreme Court in Martin Burn Ltd. v. Corporation of Calcutta, . This decision, in our opinion, does not apply since we are not interpreting Section 36A(1)(a) and Section 36-D(1) and (2) of the Act on the ground of hardship.

21. Alternatively, it was urged that assuming that there is some uncertainty in the statute, the Court cannot provide any remedy to such uncertainty. It is for the legislature to remove such defects. To substantiate this submission, reliance was placed on the decision of the Supreme Court in Gujarat Electricity Board v. The Ahmedabad Electric Co. Ltd., . He drew our attention to paragraphs 11, 12, 14 and 15 thereof. We are unable to accept this contention because the question of uncertainty does not arise in the present case. The Court is required to construe deeming fiction contained in Section 36-D of the Act and the Court must give full effect to such deeming fiction.

22. Mr. Bagaria then urged that statute has to be interpreted as it is and the Court cannot substitute any words. Reliance was placed on the reported decision of the Supreme Court in Commr. of Income Tax, U.P. v. Jagannath Mahadeo Prasad, . This decision in our opinion, does not apply to the present case.

23. Mr. Page, the learned Public Prosecutor drew our attention to the affidavit dated 14th August, 1992 of Shri R. S. Gaikiwari, Joint Secretary to the Government of Maharashtra, Law and Judiciary Department, filed on behalf of the State of Maharashtra. In para 2 of the said affidavit it has been stated as under :

“I say that while considering that the number of cases are pending in the Sessions Court at Bombay under the N.D.P.S. Act, this Hon’ble Court proposed that at least 15 more Judges i.e. establishment of 15 more Courts for the disposal of the said cases be established so that the cases pending under the N.D.P.S. Act can be disposed of as quickly as possible. In view of the said proposal, the Government of Maharashtra recently established 4 Special Courts for trying the offences under the N.D.P.S. Act at Bombay. The Government has proposed that 11 more Courts to be established to dispose of the said pending cases. The Government of Maharashtra has issued G.R. dated 21-5-1992 and had sanctioned 11 more Courts of Special Judges and the required staff required for the said purpose. The Government has taken several steps in this direction for housing of the Special Courts. The Government has in possession about 16000 sq. fts. area in Konkan Bhavan and 13500 sq. fts. in the nearby building of the Central Government. It is also proposed that some of the Government offices to be shifted to the Central Government’s building so that 15 Courts could be accommodated in one building in Konkan Bhavan. This will be for the convenience of the administration and the persons who will be dealing with the said offices. I say that after shifting is over, the necessary additions and alterations will have to be made.”

The affidavit further states that Government has decided to purchased 30 flats at Panvel in CIDCO to be converted into 15 residential quarters so that each Judge would get about 1000 sq. fts. area. Costs of the same would be Rs. 78,16,500/-. The Government has to deposit registration charges of Rs. 7,50,000/-. This will be done by the end of October, 1992. This will complete the said transaction. In view of this affidavit, filed on behalf of the State of Maharashtra, it is clear that the Government has proceeded much ahead to constitute more Courts for the speedy disposal of cases under the Act. When all the Special Courts start functioning, in our opinion, it will facilitate expeditious disposal of the cases under the Act and to a great extent the grievances made by the accused persons including foreign nationals will be solved effectively.

24. Mr. Bagaria then drew our attention to an unreported decision of the Supreme Court in Sunil Baburao Shirsat v. State of Maharashtra (Petition for special leave to Appeal (Cri.) No. (S) 1095/1992, dated 17th August, 1992, to contend that until Judge Pathan was appointed vide Notification dated 6th April, 1991, the offences committed under the Act, prior to this date, are triable by the Sessions Court and not by the Special Court. The case of Sunil Baburao Shirsat (supra) arose under the Terrorist and Disruptive Activities (Prevention) Act, 1987 (TADA). In this case, the Notification declaring Greater Bombay as notified area was issued after the date of occurrence i.e. 11-6-1990. Although find of the weapons in the course of investigation from Accused Nos. 2 and 3, was after the date of notification under TADA Act, but such recovery of the weapons cannot be said to make it a continuing offence connected with earlier offences committed on 11-6-1990. On this, the Supreme Court held that provisions of the TADA Act cannot be invoked as that offence was complete on 11-6-1990 before notification of 18-7-1990 and, therefore, the case has to be tried by the concerned Court of Sessions of the Division and not by the Designated Court. Some of the provisions of TADA Act are similar to the provisions of the Act. Fir instance, Section 36(1) of the Act is identical to Section 9(1) of the TADA Act; Section 36(3) of the Act is similar to Section 9(4) of the TADA Act. Under TADA Act, there is no provision like Section 36-D of the Act. In view of the specific provisions of Section 36D of the Act, in our opinion, the ratio of the judgment of the Supreme Court in Sunil Baburao Shirsat (supra) will not be applicable. The decision is distinguishable.

25. In view of our above conclusions, we answer the reference as under :

(1) Article 21 of he Constitution of India would be equally applicable to the Foreign Nationals and consistent therewith right of speedy trial cannot be denied.

(2) As far as quashing of trial under section 482 of the Cr.P.C. on the ground of denial of speedy trial is concerned no absolute rule can be laid down and if any such application is made by a foreign national, the same will be considered in accordance with law;

(3)(a) True interpretation of S. 36-D(1) and (2) of the Act is that the cases filed under the Act prior to 29th May, 1989 shall be tried by the Sessions Court;

(b) Cases filed under the Act after 29th May, 1989 shall be tried by the Special Courts constituted under the Act. If cognizance of a case is taken by the Session Court, during transitional period in the absence of constitution of Special Court in real sense, the Session Court shall not be required to transfer the same to the Special Court if it has substantially proceeded with the trial.

26. Order accordingly.