High Court Kerala High Court

Vijukumar vs State Of Kerala on 23 July, 2009

Kerala High Court
Vijukumar vs State Of Kerala on 23 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1561 of 2007()


1. VIJUKUMAR, S/O.BHASKARAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.BIJU BALAKRISHNAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :23/07/2009

 O R D E R

M.Sasidharan Nambiar, J.

——————————-
Crl.M.C.Nos.1561 & 2127 of 2007

——————————-

COMMON ORDER

Petitioner in Crl.M.C.No.1561/2007 is the

second accused in C.C.No.1623/2005 on the file of

Judicial First Class Magistrate’s Court, Varkala.

Petitioners in Crl.M.C.No.2127/2007 are accused 1

and 2 in C.C.No.13/2007 on the file of Chief

Judicial Magistrate’s Court, Ernakulam. The petitioners

are being tried for the offence under Foreigners

Act, 1946. These petitions are filed under Section

482 of Code of Criminal procedure to quash the

proceedings as against the petitioners contending

that even if the prosecution case is accepted, no

offence as alleged is made out.

2. Prosecution case in C.C.No.1623/2005 on the

file of Judicial First Class Magistrate’s Court,

Varkala is that, in violation of the law that when

accommodation is provided to a foreigner in a hotel

or resort, that fact is to be reported to the

CRMC 1561&2127/07 2

police by the keeper of the hotel or resort,

petitioner/second accused, who is the owner of Eden

Garden Resorts, did not furnish Form-C as

prescribed and instead kept it at the resort itself

and thereby the accused committed an offence under

Section 7 read with Section 14 of Foreigners Act.

Prosecution case in C.C.No.13/2007 on the file of

Chief Judicial Magistrate’s Court, Ernakulam is that

first petitioner/first accused, who is the licencee

of Dwaraka Hotel and second petitioner/second

accused, its full time Director and third accused,

the Receptionist, did not report to the police that

two Srilankan citizens resided in Room No.304 of

Dwaraka Hotel from 3.11.2006 till the night of

4.11.2006 and thereby committed offence under

Section 7 read with Section 14 of Foreigners Act.

3. Case of the petitioners is that though under

Section 7 of Foreigners Act, the hotel keeper of

any premises, where, lodging or sleeping

accommodation is provided, has an obligation to

CRMC 1561&2127/07 3

furnish the information regarding the foreigners

accommodated, as prescribed under the Act or the

Rules framed thereunder, no form is prescribed and

so petitioners cannot be prosecuted for the failure

to report the fact in the prescribed form, in the

absence of a specific case that the fact was not

reported. It was pointed out that the case of the

prosecution in C.C.No.1623/2005 is only that Form-C

was kept at the resort itself and not that the

residence was not reported and in C.C.No.13/2007,

the case is only that the residence of the foreign

citizens was not reported in the prescribed form

and not that the fact was not reported at all. It

was also contended that prescribed Form-C was

provided only under Registration of Foreigners

Rules framed under Registrations of Foreigners Act,

1939 and if there is any violation of the said

Rule, petitioners could be prosecuted only for the

offence under Section 5 of Registration of

Foreigners Act and not under the Foreigners Act and

CRMC 1561&2127/07 4

hence, the cases are to be quashed.

4. Learned senior counsel appearing for the

petitioners in Crl.M.C.No.2127/2007 and learned counsel

appearing for the petitioner in Crl.M.C.No.1561/2007

and learned Director General of Prosecutions were

heard.

5. Learned counsel appearing for the petitioners

pointed out that though under Section 3 of

Foreigners Act Central Government is competent to

make provisions in respect of all foreigners

regulating or restricting their entry into India or

their presence, Foreigners Order, 1948, made under

Section 3, does not contain any provision for

furnishing a report as provided under Section 7 of

the Foreigners Act and no form is prescribed and

definition contained in Section 2(b) shows that

‘prescribed’ means, prescribed by orders made under

the Act. It was argued that the obligation provided

under Section 7 is only to report as prescribed and

in the absence of a prescribed form, petitioners

CRMC 1561&2127/07 5

cannot be prosecuted for failure to report in a

particular form. Learned senior counsel also

pointed out that the allegation in the final report

in C.C.No.13/2007 is only that there was failure to

report as prescribed and therefore, prosecution of

the petitioners in Crl.M.C.No.2127/2007 is only an

abuse of process of the court and in any case, on

the materials produced along with the final report,

petitioners cannot be convicted under Section 7

read with Section 14 of Foreigners Act. It was

also pointed out by learned counsel appearing for

the petitioner in Crl.M.C.No.1561/2007 that at

best, for non compliance of the provisions of the

Registration of Foreigners Act, petitioner is

liable to pay penalty as provided under Section 5

and as prosecution is only under the Foreigners

Act, the prosecution is bad.

6. Learned Director General of Prosecutions

submitted that there is allegation in Annexure-A

final report in Crl.M.C.No.2127/2007 that

CRMC 1561&2127/07 6

petitioners, in violation of the law, did not

report the residence of Srilankan citizens in

Dwaraka Hotel and therefore, ingredients of an

offence under Section 7 read with Section 14 of

Foreigners Act is made out and if that be so, the

case cannot be quashed and at best, petitioners

could seek an order of discharge from the concerned

Magistrate. Learned Director General of

Prosecutions also pointed out that in Annexure-2

final report in Crl.M.C.No.1561/2007, there is a

specific allegation that in violation of the

provisions, residence of the foreigners was not

reported and that the accused kept Form-C at the

resort itself and when, there are sufficient

allegations that accused did not report the

residence of foreigners in their resort as provided

under Section 7 and it is punishable under Section

14, the cases cannot be quashed. It was also

pointed out that in exercise of the powers under

Section 3 of Foreigners Act, Foreigners (Report to

CRMC 1561&2127/07 7

Police) Order, 1971 was made, which provides that

every householder or other person shall report to

the officer in charge of the nearest police station

about the arrival or presence in his household or

in any premises occupied by him or under his

control, of any foreigner, if he knows or has

reason to believe that he is a foreigner and there

is violation of the said order and hence, an

offence under Section 7, which is punishable under

Section 14 of Foreigners Act, is made out and

therefore, the case cannot be quashed.

7. As is clear from the statement of objects

and reasons, the Foreigners Act, 1946 was enacted,

as Registration of Foreigners Act, 1939 has been

found to be ineffective and inadequate. Section 3

provides for making either generally or with

respect to all foreigners or with respect to any

particular foreigner or any prescribed class or

description of foreigner, for prohibiting,

regulating or restricting the entry of foreigners

CRMC 1561&2127/07 8

into India or for their departure. Section 7

prescribes an obligation on the hotel keeper.

Section 7(1) reads:

“It shall be the duty of the keeper
of any premises whether furnished or
unfurnished where lodging or sleeping
accommodation is provided for reward,
to submit to such person and in such
manner such information in respect of
foreigners accommodated in such
premises, as may be prescribed.

Explanation.- The information
referred to in this sub-section may
relate to all or any of the
foreigners accommodated at such
premises and may be required to be
submitted periodically or at any
specific time or occasion.”

Section 14 of Foreigners Act is the penal

provision. It reads:

“14. Penalty for contravention of
provisions of the Act, etc.- Whoever-

a) remains in any area in India
for a period exceeding the period
for which the visa was issued to
him;

(b) does any act in violation of
the conditions of the valid visa

CRMC 1561&2127/07 9

issued to him for his entry and
stay in India or any part
thereunder;

(c) contravenes the provisions of
this Act or any any other made
thereunder or any direction given
in pursuance of this Act or such
other for which no specific
punishment is provided under this
Act,

shall be punished with imprisonment
for a term which may extend to five
years and shall also be liable to
fine; and if he has entered into a
bond in pursuance of clause(f) of
sub-section (2) of Section 3, his
bond shall be forfeited, and any
person bound thereby shall pay the
penalty thereof or show cause to the
satisfaction of the convicting Court
why such penalty should not be paid
by him.”

8. The statement of objects and reasons of

Registration of Foreigners Act, 1939 show that it

was enacted as Government of India should, at all

times, have complete information as to the number

and whereabouts of foreigners in the country, not

only for national defence, but also for replying

the enquiries as to the whereabouts of foreigners

CRMC 1561&2127/07 10

received from their relatives. Section 3 of the

said Act provides for making Rules. The

Registration of Foreigners Rules, 1992 is made

under Section 3 of that Act.

9. Hotel keeper is not defined in the

Foreigners Act, 1946 or in the Foreigners Order,

1948, made in exercise of the powers conferred

under Section 3 of Foreigners Act. The Act and the

Order do not contain a provision regarding

particulars to be furnished as provided under

Section 7 of Foreigners Act. It also does not

prescribe any specified form under Section 7. What

is provided under sub-section (1) of Section 7 is

only an obligation “to submit to such person and in

such manner such information in respect of

foreigners accommodated in such premises as may be

prescribed.” Under Section 2(b), ‘prescribed’ is

defined as prescribed by orders made under the said

Act. Foreigners Order, 1948 does not provide any

guideline to fix the identity of “such person” to

CRMC 1561&2127/07 11

whom the report is to be submitted as provided

under Section 7. It also does not show the

“manner” in which the report is to be submitted.

Though the Foreigners (Report to Police) Order,

1971 was made by the Central Government under

Section 3 of Foreigners Act, 1946 and the said

order provides that every householder shall report

to the nearest Police Officer regarding the arrival

of a foreigner, it also does not prescribe “the

manner” in which the information is to be

furnished. When the Act provides for furnishing

report in respect of foreigners accommodated in

such manner as prescribed and when the Foreigners

Order is made in exercise of the powers under

Section 3, details of the form and the person to

whom it is to be furnished and the manner in which

it is to be furnished, should have been specified

in the Order so made, to avoid any confusion at a

later stage. It is seen that Foreigners Order, 1971

was made and published on 14.12.1971, in exercise

CRMC 1561&2127/07 12

of the powers conferred under Section 3 of

Foreigners Act. Rule 2 thereunder reads:

“Every householder or other person
shall report to the officer-in-charge
of the nearest police station about
the arrival or presence in his
household or in any premises occupied
by him or under his control of any
foreigner, if knows, or has reason to
believe that he is a foreigner.”

As the Order came into force at once as provided

therein, every householder or other person, who

provide such accommodation, shall report to the

officer in charge of the nearest police station,

the arrival or presence in his household or in any

premises occupied by him or under his control, of

any foreigner, if he knows, or has reason to

believe that he is a foreigner. But, in the absence

of a prescribed form made under the Foreigners Act,

1946 or the Foreigners Order, 1948 or 1971, a hotel

keeper of any premises, where, lodging or sleeping

accommodation is provided for reward cannot be

CRMC 1561&2127/07 13

prosecuted for the reason that information is not

furnished in a prescribed manner. True, under the

Order, 1971, he is bound to submit a report, though

not in the prescribed form, to the officer in

charge of the nearest police station about the

arrival or presence in his household or in any

premises occupied by him or under his control of

any foreigner, if he knows, or has reason to

believe that he is a foreigner. If not furnished,

he is liable for punishment as provided under

Section 7 read with Section 14 of Foreigners Act.

10. As distinct from the Foreigners Act and

Foreigners Order, Registration of Foreigners Rules,

1992, under Rule 14, prescribes the manner in which

a keeper of the hotel has to furnish the necessary

particulars. It reads:

“14. Report to be made to and by
hotel keepers.- (1) Every keeper of
a hotel shall require every visitor
to the hotel to furnish the
particulars necessary for recording,
and sign, on his arrival at the

CRMC 1561&2127/07 14

hotel, his name and nationality in a
register maintained for the purpose
in Form F and, it any such visitor
is a foreigner shall further require
him;

(a) on his arrival at such a
hotel to furnish the other
particulars specified in Items 4
to 10 of the said register; and

(b) at the time of his
departure from such a hotel to
furnish the particulars
necessary for recording in the
said register, the date and time
of his departure and the address
to which he is proceeding.

(2) The register prescribed by sub-
rule(1) shall at all time be made
available for inspection, on the
demand of any Registration Officer,
any magistrate or any police officer
not below the rank of head
constable.

(3) Every visitor to any hotel
shall, on being required so to do by
the keeper of the hotel, furnish the
particulars necessary for recording,
and sign, his name and nationality,
in the register referred to in sub-
rule(1), and if such visitor is a
foreigner, shall also,-

(a) on his arrival at such a
hotel furnish the other
particulars specified in Items 4
to 10 of the said register; and

CRMC 1561&2127/07 15

(b) at the time of his departure
from such hotel, furnish the
particulars necessary for
recording, in the said register,
the date and time of his
departure and the address to
which he is proceeding.

(4) Every particulars, other than
the signature of the keeper of a
hotel or a visitor, which is
required by this rule to be recorded
in the said register shall be
recorded by the keeper of the hotel
and in the English language, if he
is so able, or otherwise, in an
Indian language.

(5) If a visitor does not understand
the English language, it shall be
duty of the keeper of the hotel, if
so requested to explain to the
visitor the requirements of this
rule and Form F.

(6) The keeper of the hotel shall,
as soon as may be but not more than
twenty-four hours, after the arrival
of any foreigner, transmit a copy of
Form C, duly completed from the
particulars furnished by such a
foreigner, to the Registration
Officer.

(7) For the purpose of this rule,-

(a) “hotel” includes any
boarding-house, club, dak-
bungalow, rest house, paying
guest house, sarai or other

CRMC 1561&2127/07 16

premises of like nature;

(b) “keeper of a hotel” means
the person having the management
of a hotel and includes any
person authorised by him, and
competent to perform the duties
of the keeper of the hotel under
this rule;

(c) “sign” includes, in respect
of a visitor who is unable to
write, the making of a thumb
impression or other mark by
means of which he is accustomed
to attest a document; and

(d) “visitor” means a person for
whom accommodation is provided
at a hotel.

(8) Copies of Form C may be
obtained, on application from any
Registration Officer.”

11. When a person, who is not a citizen of

India, who is the foreigner as defined under the

Foreigners Act, 1946 and Registration of Foreigners

Act, 1939, is accommodated in a hotel or resort, a

report as provided under Section 7 of the

Foreigners Act is to be furnished and if not it is

punishable under Section 14(c) of the Act. But,

CRMC 1561&2127/07 17

the obligation under the Section and consequent

culpability is only on the keeper of the premises.

If we go by dictionary meaning, keeper could only

be some one in charge of the hotel or resort. If

an attendant or manager is appointed in charge of

the hotel or resort, then the owner or owners will

not be the keeper and it so, it is the person in

charge of the resort or hotel, who is obliged under

the Section to furnish the information provided

under Section 7 of the Act. If so, the owner of

the resort or hotel cannot be prosecuted for the

offence under section 14(c) of the Act.

12. Section 3 of Registration of Foreigners

Act empowers the Central Government to make Rules

after previous publication by notification in the

Official Gazette for requiring any foreigner

entering or being present in India to report his

presence to a prescribed authority within such time

and in such manner and with such particulars as

prescribed. Registration of Foreigners Rules, 1992

CRMC 1561&2127/07 18

published in Official Gazette dated 19th March, 1992

in exercise of the powers conferred under Section

3, under Rule 14 provides for furnishing report to

be made by hotel keeper. Sub-rule (7) defines

keeper of a hotel. Form-C provided in Rule 14

contains the details of the hotel, name of the

foreign visitor, his nationality, details of

passport, address in India, date of arrival in

India and proposed duration of stay in India, etc.

Failure to furnish Form-C as provided under Rule 14

would attract an offence punishable under Section 5

of Registration of Foreigners Act, 1939. Section 5

reads:

“5. Penalties.- Any person who
contravenes, or attempts to
contravene or fails to comply with,
any provision of any rule made under
this Act shall be punished, if a
foreigner, with imprisonment for a
term which may extend to one year or
with fine which may extend to one
thousand rupees or with both, or if
not a foreigner, with fine which may
extend to five hundred rupees.”

CRMC 1561&2127/07 19

Contravention of the relevant Rules as provided

under the Registration of Foreigners Rules, 1992,

would attract the offence provided under Section 5

of the Registration of Foreigners Act.

13. It is, thus, clear that when the

contravention is that of the Foreigners (Report to

Police) Order, 1971 or the Foreigners Order, 1948

and thereby the Foreigners Act, prosecution could

only be under Section 7 read with Section 14 of the

Foreigners Act. On the other hand, if the

contravention is of the provisions of Registration

of Foreigners Act or Registration of Foreigners

Rules, prosecution could only be under Section 5 of

the Registration of Foreigners Act. Prosecution in

such a case cannot be under Section 7 or 14 of the

Foreigners Act.

14. Evidently, the Investigating Officers in

these cases were under the impression that

information to be furnished under Section 7 of

Foreigners Act and the report to be filed under

CRMC 1561&2127/07 20

Rule 14 of Registration of Foreigners Rules are the

same. That could only be the reason why in

Annexure-2 final report in Crl.M.C.No.1561/2007, it

is alleged that in violation of the Rules, Form-C

was not forwarded and instead, it was kept at the

resort itself and thereby alleged commission of the

offences under Sections 7 and 14 of the Foreigners

Act. Similarly, that could only be the reason why

in Annexure-A final report in Crl.M.C.No.

2127/2007, it is alleged that report was not

furnished in the prescribed form, when neither

Section 7 nor the Rules prescribe any form. Even

if petitioners did not furnish a report as provided

under Rule 14 of Registration of Foreigners Rules,

they cannot be prosecuted under Section 7 read with

Section 14 of Foreigners Act. Therefore,

prosecution of the petitioners under the Foreigners

Act, on these allegations, is only an abuse of

process of the court.

CRMC 1561&2127/07 21

15. When the final report and materials

produced along with the final report establish that

there is no material to prove commission of an

offence, continuation of the proceedings will serve

no fruitful purpose, as ultimately, even if

petitioners are to be tried, they cannot be

convicted for the offence. In order to convict the

petitioners, there should be a specific case that

petitioners did not report the residence of the

foreign citizens in their resort or hotel, in

violation of the provisions contained in Section 7

of Foreigners Act. If that be so, there should be

a specific allegation that in spite of the

provision that every householder shall report to

the officer in charge of the nearest police station

about the arrival or presence of foreigners in

their household or premises, petitioners did not

report the matter to the officer in charge of the

nearest police station. When there is no such case

and no investigation was conducted in nearest

CRMC 1561&2127/07 22

police station to find out whether such report/

information was received from the hotel or resort

of the petitioners or records were verified in the

resort or hotel to find out whether such

information provided under Section 7 of the Act was

furnished or not, even if petitioners are to be

tried, they cannot be convicted. In such

circumstances, interest of justice warrants that

prosecution as against the petitioners are to be

quashed.

16. Before parting with the case, it is

necessary to remind the Central Government of the

necessity to make an effective order or rule, in

exercise of the powers under Section 3 of

Foreigners Act to enforce Section 7 of the Act.

When the infiltration of extra territorial

terrorists is in the increase and security of the

nation and the public are in danger, Government

cannot be a silent spectator and instead have to

make use of all the relevant provisions in the

CRMC 1561&2127/07 23

statute to prevent any such threat. Proper and

effective enforcement of the provisions of Section

7 of the Foreigners Act would definitely aid the

police and the enforcement authorities to trace out

the stay and movement of such foreign nationals

within India. It is for the Government to make

necessary Rules prescribing the details of the

information to be furnished under Section 7 and

take effective steps for the proper security of

this great nation.

Petitions are allowed. C.C.No.1623/2005 on the

file of Judicial First Class Magistrate’s Court,

Varkala and C.C.No.13/2007 on the file of Chief

Judicial Magistrate’s Court, Ernakulam as against

the petitioners are quashed.

23rd July, 2009 (M.Sasidharan Nambiar, Judge)
tkv