Allahabad High Court High Court

Manoj Kumar Agrawal vs State Of U.P. on 3 March, 1994

Allahabad High Court
Manoj Kumar Agrawal vs State Of U.P. on 3 March, 1994
Equivalent citations: 1995 CriLJ 646
Author: K Singh
Bench: K Singh


JUDGMENT

Kundan Singh, J.

1. This revision is directed against the order dated 4-2-94 passed by Sri J.P. Srivastava, Special Judge (D.A.A.) Jhansi whereby the application for his release in crime No. 12 of 1994 under Sections 395/412 IPC relating to police station Raksa, district Jhansi has been rejected.

2. Applicant Manoj Kumar Agrawal was arrested on 2-2-94 at 2.00 P.M. in Kanpur while co-accused Prakash was arrested at 5.20 P.M. on the same day. They were brought to police station Raksa at 10.00 A.M. on 3-2-94 but were produced before the Magistrate on 4-2-94 at 3.00 P.M. The main contention of the learned Counsel appearing for the applicant was that the applicant and co-accused Prakash were produced before the Magistrate after 49 and 46 hours, respectively, of their arrest and, therefore, their detention being for more than 24 hours was illegal and in violation of Article 22(2) of the Constitution as well as Sections 57 and 167 of the Criminal Procedure Code, and, therefore, they rightly claimed release but by the impugned order their fundamental right guaranteed by the Constitution has been denied. From the order impugned in the present revision it appears that they were taken from one place to another in connection with the investigation to recover certain looted property. In support of the above submission, the learned Counsel for the applicant relied upon a Division Bench decision in the case of Avadh Bihari Rai v. State of U.P. 1989 All Cri C 593 (LB), a learned Single Judge case in Sudhakar alias Chunna v. State of U.P., reported in 1985 All Cri C 105: (1984 All LJ 1183) and a judgment in Criminal Revision No. 1891 of 1993 (Rajesh Misra v. State of U.P.) decided on 20-1-94.

3. Now the question that arises for determination is as to what remedy is available in the cases where the accused claims release due to illegal detention or custody on the basis of illegal remand orders of production before the Magistrate after 24 hours of his arrest as contemplated under Section 57 and 167 of the Code of Criminal Procedure and Sub-article (2) of the Article 22 of the Constitution of India.

4. Whether there is accusation pending against any person or he is under trial for any offence the remand orders in such cases would be interlocutory in nature which are not revisable under Section 397(2) of the Criminal Procedure Code as those orders will not affect the accusation or charge pending against him. He can claim release by means of a habeas corpus petition or a writ petition proving his detention or custody as illegal. Thus in my opinion the proper remedy available in such cases is a writ or habeas corpus petition under Article 226 of the Constitution and not the revision under Section 397/401 Cr. P.C. The legislature has withdrawn Section 491 of the old Criminal Procedure Code with regard to habeas corpus. In the new Criminal Procedure Code there is no corresponding Section to Section 491 Cr P.C. Sometime accused persons allege illegal detention on the basis of illegality or impropriety in the series of remand orders. By means of a single revision all those remand orders cannot be sought to be revised.

5. So far as the illegal detention for more than 24 hours is concerned, that question came up for consideration before the Supreme Court in the case of Saptawna v. State of Assam 1971 Cri LJ 679: (AIR 1971 SC 813) and the relevant portion of that reported decision is quoted below:–

The learned Counsel for petitioner says that the petitioner is entitled to be released on three grounds: (1) The original date of arrest being January 10, 1968 and the petitioner not having been produced before a Magistrate within 24 hours, the petitioner is entitled to be released; (2) The petitioner having been arrested in one case on January 24, 1968 and he having been discharged from that case, he is entitled to be released; and (3) As the petitioner was not produced for obtaining remand he is entitled to be released.

(3) A similar case came before this Court from this very District V.L. Rohlua v. Dy. Commr. Aijal Dist. Writ petition No. 238 of 1970, D/- 29-9-1970 (SC) (reported in 1971 Cr. LJ (N) 8 ) and the first point was answered by a Bench of five Judges thus:

If the matter had arisen while the petitioner was in the custody of the Armed Forces a question might well have arisen that he was entitled to be released or at least made over to the police. However, that question does not arise now because he is an under-trial prisoner.

It seems to us that even if the petitioner had been under illegal detention between January 10 to January 24, 1968 — though we do not decide this point the detention became lawful on January 24, 1968 when he was arrested by the Civil police and produced before the Magistrate on January 25, 1968. He is now an under-trial prisoner and the fact that he was arrested in only one case does not make any difference.

6. In the Division Bench decision of this Court in the case of Noorul Huda v. Superintendent of Central Jail, Naini, Allahabad (1984 All LJ 561) this Court held that production of accused before the Magistrate after more than 24 hours would not render the custody illegal. The relevant portion of the reported decision is quoted below:–

The above facts deposed in the said counter affidavit of J.N. Ram do show the truth of the petitioner’s allegations that he was not produced before the Magistrate within 24 hours of his arrest even if it be taken that he was arrested on 20-8-1983 as alleged by the police. However, J.N. Ram the arresting Officer, has explained the circumstances which delayed the production of the petitioner before the learned Magistrate for remanding him to judicial custody. Prima facie the circumstances as narrated by him do afford a reasonable explanation for the said delay which in the circumstances could not be helped. In this background we are of the view that the said delay which under the circumstances cannot be said to be unjustified, would not render the custody of detenu illegal.

7. So far as illegal custody is concerned, this Court in a Full Bench decision in Surjeet Singh v. State reported in 1984 All Cri C 69: (1984 All LJ 375) has held that custody means legal imprisonment as well as illegal imprisonment. The relevant observations read as under:–

In view of the normal meaning of the word ‘custody’, actual or physical imprisonment of a person both legal and illegal amounts to his being in custody. By restricting the meaning of word ‘custody’ in Section 309(2) Cr PC to only legal impriosnment the normal meaning is obviously curtailed. It is not at all necessary for the harmonious construction of the provisions of the Code of Criminal Procedure to restrict the meaning of the word ‘custody’ in Section 309(2) Cr PC to legal imprisonment only. In fact, grave consequences follow if this restriction is placed on the meaning of the word “custody” for once the custody of the accused becomes illegal by his being confined in Jail without a valid order of warrant of remand due to mistake of the Court it would become powerless to remand the accused to custody under Section 309(2) Cr PC and rectify its error. Even in cases where the accused is alleged to have committed a heinous offence and his being set at liberty is likely to lead to tampering of evidence or his absconding the Court would be bound to set him at liberty which is not contemplated by the Code of Criminal Procedure. If, on the other hand custody is given its normal meaning of physical imprisonment the Court will have the power to rectify its error and make the custody of the accused legal by a valid warrant of remand under Section 309(2) Cr PC. In all criminal cases the accused is either in prison or is on bail after his arrest during the inquiry and trial. The word ‘custody’ in Section 309(2) Cr PC in our opinion, therefore, means physical imprisonment as distinct from being on bail. Even if the accused is in prison after his arrest in a criminal case without an order or warrant of remand by a competent court he is in custody as distinct from being on bail. The word ‘custody’, therefore, embraces both legal imprisonment as well as illegal imprisonment.

8. Thus in view of the legal position as noticed above, the production of the applicant before the Magistrate after 24 hours of his arrest did not render the custody illegal.

9. As regards Avadh Bihari Rai case (supra), the detention was challenged by way of a writ petition while in the present case the detention has been called in question through a revision. I have already observed above that criminal revision is not a proper remedy for seeking release on the ground of illegal detention. Moreover, the ‘custody’ defined in the Full Bench case has not been considered in the case of Avadh Bihari Rai.

10. So far as second decision in the case of Sudhakar alias Chunna v. State (1984 All LJ 1183) (Supra) relied upon by the learned Counsel for the applicant is concerned, in that case the applicant sought release on the basis of illegal detention under Section 167(2) Cr PC after expiry of 90 days but that is not the case here with the present applicant. Therefore, that decision does not help him at all.

11. Now turning to the third unreported decision of the learned Single Judge in the case of Rajesh Misra v. State of U.P., there the revision was filed against remand orders passed by the Chief Judicial Magistrate, Allahabad, on 14-9-93,28-9-93, 12-10-93, 26-10-93 and 5-11-93 for declaring the series of remands as illegal. The custody and detention as defined by the Full Bench in the case of Surjeet Singh (Supra) have not been considered by the learned Judge in the unreported decision in the case of Rajesh Misra. Hence that decision is also not attracted to the facts and circumstances of the present case.

12. In this case the Investigating Officer has explained the detention of the applicant from time to time till his production before the Magistrate and the applicant is under trial for the offences punishable under Section 395 and 412 IPC. The production of the accused-applicant before Magistrate does not render his custody illegal and the learned Sessions Judge, in my opinion, has not committed any error of law or of jurisdiction in sending the applicant to judicial custody entitling him to be set at liberty forthwith on the alleged ground of illegal detention.

13. Accordingly the revision has no merit and is dismissed at the admission stage.