Allahabad High Court High Court

Vimal Kumar Sharma vs State Of U.P. And Ors. on 18 January, 1995

Allahabad High Court
Vimal Kumar Sharma vs State Of U.P. And Ors. on 18 January, 1995
Equivalent citations: 1995 CriLJ 2335
Author: G Mathur
Bench: G Mathur, K Singh


JUDGMENT

G.P. Mathur, J.

1. Identical question of law have been raised in the two Habeas Corpus Petitions and, therefore, they are being decided by a common order.

2. Habeas Corpus Petition No. 29312 of 1994 has been filed by Vimal Kumar Sharma who was arrested on 1 -7-94 in case Crime No. 187 of 1994 under Section 302, I.P.C., of P. S. Nazirabad, District Kanpur Nagar for having committed the murder of Puttan Shukla. It is averred that at the time of arrest, full particulars of the offence for which he was arrested were not communicated to him, and therefore, there has been violation of Section 50(1) of Cr. P. C. as well as Article 22(1) of the Constitution. The petitioner claims that he has been deprived of his personal liberty in violation of law which has infringed the constitutional guarantee enshrined under Article 21 of the Constitution and, therefore, his continued detention is illegal and he is entitled to be set at liberty. Rule nisi was issued by this Court and a counter-affidavit has been filed by Senior Sub-Inspector of PS Nazirabad. He has stated that he arrested the petitioner on I 7-94 and at the time of his arrest he was informed of the grounds of arrest as required under Law. It is further stated that in parcha No. 1 of the G. D. of the same day, it is clearly mentioned that “Karan Bata Kar Bajata Hirasat Mein Liya Gaya”. Another counter-affidavit has been filed by Dy. Jailor wherein it is stated that the petitioner was lodged in the District Jail on 2-7-94 in pursuance of an order of remand passed by VIth Metropolitan Magistrate under Section 167, Cr. P. C. and thereafter fresh remand orders were passed from time to time. Subsequently, the Chief Metropolitan Magistrate committed the case to the Court of Sessions and passed an order under Section 209(b), Cr. P. C. remanding the petitioner to custody during and until the conclusion of the trial. After receipt of the record in the Court of Sessions, learned Sessions Judge, Kanpur Nagar, assigned the case to the Court of Special Judge who passed an order under Section 309 Cr. P. C. on 20-9-94 directing the Supdt. Jail to keep the petitioner in judicial custody and to produce him in the Court on the dates fixed and mentioned on the back of the custody warrant.

3. Habeas Corpus Petition No. 30905 of 1994 has been filed by Sanjai Bahal who was arrested on 17-6-94 in Case Crime No. 51 of 1994 under Sections 302 and 201, I.P.C. of PS Raipur district, Dehradun. It is averred that at the time of his arrest, full particulars of the offence for which he was arrested were not communicated to him and, therefore, on account of violation of Section 59(i), Cr. P. C. and Article 22(1) of the Constitution, he is entitled to be set at liberty. A counter-affidavit has been filed by S. O. of PS Raipur. It is stated in the counter-affidavit that at the time of his arrest, full particulars of the offence for which he was arrested were communicated to the petitioner and copy of ‘Fard’ was also given to him. It is categorically denied that the grounds of arrest were not communicated to the petitioner. Another counter-affidavit has been filed by the Dy. Jailor stating that the petitioner was admitted in jail on 18-6-94 on the basis of a warrant issued by C.J.M., Dehradun under Section 167, Cr. P. C. It is further averred that subsequent thereto orders of remand of the petitioner have been passed by learned Magistrate and in pursuance thereof, he has been detained in jail. Along with counter affidavit of S. O. of PS Raipur copies of orders dated 18-7-94 passed by learned Sessions Judge Dehradun and also of the order dated 7-9-94 passed by the High Court by which the bail application moved by the petitioner was rejected have also been filed.

4. Sri Sunil Kumar, learned counsel for Vimal Kumar Sharma has submitted that the petitioner was not informed of the grounds of his arrest and the entry in the G. D. to the effect that “KARAN GIRAFITARI BATAKAR BAJAPA HIRASAT POLICE MEIN LIYA GAYA” cannot lead to an inference that the provisions of Section 50(1), Cr. P. C. or of Article 22(1) of the Constitution were complied with. In support of his submission, learned counsel has placed reliance upon Division Bench decisions in Subhash Bhandari v. State, 1985 AWC 1049, Ashok Kumar Singh v. State, 1988 AWC 604 and Sharma alias Lula v. State, 1989 ACC 536. He has also placed reliance upon Hazari Lal v. State, 1991 LLJ 230 (SIC), Smt. Premlata Agarwal v. State, 1991 ACJ 465, Majid v. State, 1992 LLJ 84 and Ram Iqbal v. State, 1992 LLJ 144.

5. The submission made by learned counsel has to be examined in the light of the object for which sub-clause (1) of Article 22 was enacted. This was explained by a Division Bench of our Court nearly four decades back in Vimal v. State of U.P., AIR 1956 All 56 in the following words :-

“The object underlying the provision in Article 22(1) that the ground for arrest should be communicated to the person arrested appears to be this. On learning about the ground for arrest, the man will be in a position to make an application to the appropriate Court for bail, or move the High Court for a writ of habeas corpus. Further, the information will enable him U\prepare his defence in time for purposes of his trial.”

Article 22 requires that the person who is arrested must be informed of the grounds of arrest “as soon as may be”. It does not say that the grounds of arrest must be communicated to the person concerned, immediately at the time of arrest. Of course, the grounds must be brought to his knowledge with the greatest despatch and as soon as possible. Sub-section (1) of Section 50, Cr. P. C. also leads to the same inference. In Mushtaq Ahmad v. State, 1983 AWC 940 in the G. D. it was not mentioned that the particulars of the offence for which the applicant was arrested were conveyed to him. However, it was held as follows :-

“There can be no presumption that the particulars of the offence of the grounds for which the applicant was arrested were not conveyed to him by the person who arrested him, or by police. This fact is to be proved positively by the person who alleges non-compliance with these provisions.”

After considering material on record, the contention of the applicant that there was non-compliance of Section 50(1), Cr. P. C. and Article 22(1) of the Constitution was not accepted. In Rama Kant v. State, 1988 AWC 1354 a Division Bench observed as follows:-

“While an entry in the G.D. indicating compliance of the provisions of Article 22(1) of the Constitution and Section 50(1) Cr. P. C. is a strong piece of evidence to prove that the requisite compliance was made, it is not the only evidence to prove it. It is open to the State to prove by other material also that the requisite compliance was made. It is a matter of appreciation of evidence on record in each case.”

We are clearly of the opinion that the question as to whether full particulars of the offence for which a person has been arrested were forthwith communicated to him or not is a pure question of fact which has to be decided in each case on the basis of material on record and it is not a question of la\y on which decisions rendered in other cases may act as binding precedent.

6. In the case of Vimal Kumar Sharma, the affidavit in support of the petition has been sworn by one Virendra Parashar who has shown himself as Pairokar of the petitioner. The relevant paragraph wherein it is averred that the grounds of arrest were not communicated to the petitioner is sworn on the basis of legal advice. The counter-affidavit has been filed by B. R. Varshney, Sr. Sub-Inspector of PS Nazirabad and he has stated that he had himself arrested the petitioner and the grounds of arrest were communicated to him. The relevant portion of the G.D. has also been quoted in the counter affidavit. The Pairokar who has sworn the affidavit has not stated that he was either present at the time of arrest of the petitioner or that the petitioner had personally informed him that the grounds were not communicated to him. Having considered the material on record, we are satisfied on facts that the grounds of arrest were communicated to the petitioner at the time of his arrest. In the case of Sanjai Bahal, the affidavit has been filed by Jivan Lal who has described himself as Pairokar of the petitioner. The relevant para-5 wherein, it is averred that the petitioner was not told about the reasons of his arrest, has been sworn on the basis of record. Counter-affidavit has been filed by Ramji Misra, Inspector of Police of PS Raipur at the relevant time and he has stated that he had arrested the petitioner and the grounds of arrest were communiqated to him. This para has been sworn on personal knowledge. Jivan Lal, deponent of the affidavit filed in support of the petition, has not stated that either lie was present at the time of arrest of the petitioner or that the petitioner had personally informed him that the grounds of arrest were, not communicated to him. Having considered the entire material on record, we are satisfied oh facts that the grounds of arrest were communicated to the petitioner-Sanjai Bahal at the time of his arrest and the assertion to the contrary made in the petition cannot be accepted. In this view of the matter, the contention of the petitioner in both the petitions to the effect that there has been non-compliance of Section 50(1), Cr. P. C. or Article 22(1) of the Constitution is liable to be rejected.

7. The controversy raised in the present petition may now be examined from another angle. Even assuming that the full particulars of the offence for which the petitioners were arrested were not communicated to them forthwith and consequently there has been a breach of Section 50(1), Cr. P. C. and also violation of the constitutional gurarantee as enshrined under Article 22(1) of the Constitution which provision finds place in Part-III dealing with the Fundamental Rights, Can a writ of habeas corpus be issued at this stage and the petitioners set at liberty. The case of Vimal Kumar Sharma as shown, earlier has already been committed to the Court of Sessions. At the time of commitment a competent Magistrate passed an order under Section 209(b), Cr. P. C. remanding the petitioner to custody during and until conclusion of trial. The learned Sessions Judge has also passed orders remanding the peitioner to custody under Section 309(2), Cr. P.C. Similarly, the petitioner Sanjai Bahal has also been-remanded to custody by orders of remand passed by a competent Magistrate under Section 167, Cr. P. C. Several such orders have been passed from time to time. It is, therefore, obvious that the petitioners are in custody in pursuance of valid orders of remand passed by a competent Magistrate who had jurisdiction to pass such orders. There can be no manner of doubt that at the present moment, the petitioners are being detained in jail in pursuance of a valid order directing their detention. The question to be considered is whether the petitioner can be set at liberty merely on the ground that at some anticident time there was no valid authority of law for their detention. This very precise question has been considered by Federal Court and Supreme Court in several cases. The view taken in Naranjan Singh v. State of Punjab, AIR 1952 SC 106 and Ram Narain Singh v. State of Delhi, AIR 1953 SC 277, was reiterated in B.R.L. Rao v. State of Orissa, AIR 1971 SC 2197, and it was held as follows:

“In Habeas Corpus the Court is to have regard to the legality or otherwise of the detention at the time of return and not with reference to the institution of the proceedings.”

However, in A.K. Gopalan v. Govt. of India, AIR 1966 SC 816, it was held as follows:-

“It is well settled that in dealing with the petition for Habeas Corpus the Court is to see whether the detention on the date On which the application is made to Court is legal, if nothing more has intervened between the date of application and the date of hearing.”

In Talib Hussain v. J & K, AIR 1971 SC 62, it was held that in Habeas Corpus petition the Court has to consider the legality of the detention on the date of hearing. This seems to be in consonance with the view expressed by Federal Court in Basanta Chandra Ghosh v. Emperor, AIR 1945 FC 18, wherein the ultimate part of the judgment reads as follows :-

“This contention proceeds on a misapprehension of the nature of habeas corpus proceedings. The analogy of civil proceedings in which the rights of parties have .ordinarily to be ascertained as on the date of the institution of the proceedings cannot be . invoked here. If at any time before the Court directs the release of the detenue, a valid order directing his detention is produced the Court cannot direct his release merely on the ground that at some prior stage there was valid cause for detention. The question is not whether the later order validates the earlier detention but whether in the face of the later valid order, the Court can direct the release of the petitioner.”

The matter was reviewed by Bhagwati, J. in Kannu Sanyal v. D. M., AIR 1974 SC 510, wherein in para-2 the opinion of the Court was expressed in the following words :-

“…….Of these three views taken by the Court at different times, the second appears to be more in consonance with the law and practice in England and may be taken as having received the largest measure of approval in India, though the third view also cannot be discarded as incorrect, because an inquiry whether the detention is legal or not at the date of hearing of the application for habeas corpus would be quite relevant, for the simple reason that if on that date the detention is legal, the Court cannot order release of the person detained by issuing a writ of habeas corpus…….”

Applying the law laid down by the Supreme Court, it is apparent that even at the time when the present petitions were filed in this Court, valid orders of remand had been passed by competent Magistrates against each of the petitioner remanding them to custody and, therefore, even if their contention is accepted that the grounds were not communicated to them leading to violation of Section 50(1), Cr. P. C. and Article 22(1) of the Constitution, a writ of Habeas corpus cannot be granted and the petitioners cannot be set at liberty.

8. Shri Sunil Kumar has, however, submitted that once provisions of law are not followed and an illegality has been committed at the time of arrest the detention is without any authority of law. The illegality so committed cannot be rectified or cured by the subsequent passing of a valid order of remand. In support of his submission, learned counsel has placed reliance upon a Division Bench decision in Ashok Kumar Singh v. State, 1988 AWC 604, wherein, it has been held that a subsequent order of remand cannot validate initially invalid detention which is illegal on the ground of violation of gurarantee contained in Article 22 of the Constitution and the detention of the accused which was illegal and void at the very inception cannot be sustained despite the fact that the charge-sheet had been submitted to Court. The habeas corpus petition was allowed and the accused was set at liberty in the aforesaid case. Similar view has been taken by another Division Bench in Hazari Lal v. State, 1991 LLJ 230. With profound respect, we are unable to share the view taken in the aforesaid cases. The habeas corpus petitions were allowed therein only on the ground that there was violation of Section 50(1), Cr. P. C. and Article 22(1) of the Constitution without considering the basic question namely that in a Habeas Corpus petition, the point for consideration is legality or validity of the detention either on the date of filing of the petition or on the date of hearing and that if on the aforesaid dates there is a valid order authorising detention of the petitioner, no order for release can be passed. Even the law laid down by the Supreme Court in the cases referred to above, which is binding under Article 141 of the Constitution, was not at all considered. As held in A.R. Antuley v. R.S. Naik, AIR 1988 SC 1531 (para 44) decisions given in ignorance or forgetfulness of some inconsistent statutory provision or of some authority binding on the Court concerned, are “per incuriam” and are not binding on this Bench.

9. It is noteworthy that this very precise submission was also raised in Kanu Sanyal, AIR 1974 SC 510 (para 3) and the Court considered it uncecessary to decide it in view of subsequent order of remand. In this case, legality of the detention was Challenged on three grounds and ground No. (A) was that initial detention of the petitioner in the District Jail, Darjeeling was illegal as he was detained without being informed of the grounds for his arrest as required under Clause (i) of Article 22. Ground No. (B) was that SDM Darjeeling had no jurisdiction to grant remand for a period exceeding 15 days in whole. The Court repelled the contentions with the following observations:

“Even if we assume that grounds A and B are well founded and there was infirmity in the detention of the petitioner in the District Jail, Darjeeling, that cannot invalidate the subsequent detention of the petitioner in the Central Jail, Vizakhapatnam, See para 7 of the Judgment of this Court in AIR 1971 SC 2197. The legality of the detention of the petitioner in the Central Jail, Vizakhaptnam would have to be judged on its own merits. We, therefore, consider it unnecessary to embark on a discussion of grounds A and B and decline to decide them.”

Therefore, there can be no escape from the conclusion that the view taken in Ashok Kumar Singh and Hazari Lal (supra) is not correct and a writ of habeas corpus cannot be granted on account of any illegality in the arrest of an accused if there is a subsequent valid order of remand.

10. In this connection, another argument raised by Shri G. S. Chaturvedi may also be noticed. Learned counsel has submitted that Article 22(1) finds place in Chapter-Ill of the Constitution which relates to Fundamental rights and any infraction of a provision of Constitution especially one dealing with Fundamental Rights cannot be cured by a subsequent order passed by a competent Court. Emphasis has been laid on the observations made in (para 43) in S. Krishnan v. State of Madras, AIR 1951 SC 301, to the effect that it is duty of the Court to ensure that right and guarantee are not rendered illusory and meaningless and that in interpreting Articles 21 and 22 equal weight must be given to all the clauses and also that no one part can be treated with greater sanctity than the rest. It is thus submitted that any infraction of sub-clause (1) of Article 22 is fatal. We are of the opinion that the illegality at the time of arrest does not have the effect of invalidating all subsequent proceedings or orders passed by a competent Court. In this connection, it will be useful to refer to the following observations made by the Supreme Court in Mubarak Ali Ahmad v. State of Bombay, AIR 1957 SC 857 in para (19) of the reports wherein ground of illegality and arrest was raised for assailing the conviction :

“We are unable to accede to that contention. It may also be mentioned that even if his arrest in India for the purposes of a trial in respect of a fresh offence is considered not to be justified, this by itself cannot vitiate the conviction following upon his trial. This is now well settled by a series of cases. See Prabhu v. Emperor, 1944 All LJ 385 : AIR 1944 PC 73, Lmbharadar Zutshi v. King, 1950 All LJ 120 : AIR 1950 PC 25 and P. N. Risbud v. State of Delhi, AIR 1955 SC 196. This contention must accordingly be overruled.”

A fortiorari, any illegality at the time of arrest cannot render subsequent remand orders passed by competent Courts as invalid.

11. Shri Sunil Kumarhas urged that after the case of the petitioner Vimal Kumar Sharma was committed to the Court of Session, no valid orders of remand were passed by the learned Sessions Judge conducting the trial under Section 309, Cr. P. C. and as such after the commitment, there is no order justifying detention of the petitioner. Shri Mahendra Pratap, learned AGA has disputed the submission that the learned Sessions Judge has not passed any valid order of remand. He has further submitted that in view of the fact that the committing Magistrate has passed an order under Section 209(b), Cr. P. C., the same shall enure till the conclusion of the trial and the custody of the petitioner cannot be held to be illegal. Learned counsel for the petitioner sought to urge that an order passed by the committing Magistrate can remain in force until the proceedings had commenced before the learned Sessions Judge and once the Sessions trial starts, the provision of Section 309, become applicable. In support of his submission, learned counsel placed strong reliance upon a decision of Hon’ble A. S. Tripathi, J. in Rajesh Misra v. State of U.P., 1994 ACC 197, where the learned Judge has held as follows:-

“…………In my opinion, the amended provisions of Section 209, Cr. P. C. will remain in force only till the provisions of Section 309 of the Cr. P. C. are applicable and continued. But once the provisions of sub-section (2) of Section 309, Cr. P.C., begins to apply on adjournment or post ponement of the trial, then a fresh remand is required if the accused is in custody.”

In our opinion, the view taken by learned Judge is contrary to the plain language of the statute. Section 209(b), Cr. P. C. lays down that a Magistrate while committing the case to the Court of Session remand the accused to custody during and until the conclusion of the trial. This provision was introduced by Criminal Procedure Code (Amendment) Act, 1978. The language used is plain and unambiguous and admits of only one interpretation namely that the Magistrate can pass an order of remand which will enure until the conclusion of trial. It is, therefore, not correct that once the provision of sub-section (2) of Section 309, Cr. P.C. begins to apply on adjournment or postonement of the trial then a fresh remand is reqired if the accused is in custody. In Sunder Lal v. State, 1983 Cri LJ 736, a Full Bench of our Court has observed as follows :-

“This section vests the Magistrate with a power to authorise the detention of an accused in jail custody during and until the conclusion of the trial while committing him to stand his trial before the Sessions Court. In such a case even though all further proceedings are to take place before the Court of Session and no proceedings are to take place before the Magistrate the detention of the accused in jail custody can be authorised by the Magistrate who commits the accused to Sessions.” Similar view has been taken by two Division Benchs in Pushpendra Singh v. Supdt. District Jail, 1984 ACC 245 and Abudul Jabbar v. Supdt. District Jail, 1984 Cri LJ 847. We are, therefore, clearly of the opinion that the view taken by learned single Judge in Rajesh Misra (supra) is not correct and we accordingly overrule the same.

12. The question whether a writ of habeas corpus can be issued on account of some technical breach where a person is accused of having committed a serious offence and is in custody in pursuance of an order of remand passed by a competent Magistrate either under Section 167 or 209(b), Cr. P. C. or by a Sessions Judge under Section 309, Cr. P. C. also needs examination. Article 226 of the Constitution confers power upon the High Courts to issue a writ in the nature of habeas corpus for enforcement of any of rights conferred by part III. The circumstances and the situations when such a writ may be issued has, however, not been mentioned. That the framers of the Constitution had in their mind the same kind of writs as are issued by Courts in England and U.S.A. will be evident from the note and draft put up by Sri. K. M. Munshi on March 17, 1947 before the Sub-Committee of Fundamental Rights which was supported by Dr. B. R. Ambedkar and Sir Alladi Krishna Swami Ayyar. Sri Munshi pointed out that fundamental rights in the United States and Civil Liberties in Britain has been preserved by reason of two factors: (a) an independent judiciary, and (b) the prerogative writs of habeas corpus, mandamus, prohibition, certiorari and quo warranto. (See Framing of India Constitution by B. Shiva Rao (1) A study page 301 and (2) Select Documents Vol. II pages 671-73). The writ of habeas corpus is one of the most ancient writs known to the common law of England and its origin is lost in antiquity. The colonists carried it to U.S.A. as it existed in England as part of common law. The writ of habeas corpus is preserved by the Fourteenth Amendment to the Constitution of United States. It will, therefore, be useful to briefly refer to the law on the point in those countries. In the classic work “Extraordinary Legal Remedies” by Ferris and Ferris in the Chapter dealing with Grounds of Issuance of writ of habeas corpus its scope has been so explained in para 18 :

“In all habeas corpus proceedings the ultimate question is one of jurisdiction and power. On habeas corpus, cognizance can be taken only of defects of a jurisdictional character which render the proceedings under which relator is imprisoned, not merely erroneous or voidable, but absolutely void, as distinguished from what may be reversible, either because such jurisdiction was absent from beginning or because it was lost in the course of the proceedings. The only ground on which any Court, without special statutory authority, will give relief on habeas corpus, is where there is want of jurisdiction over the person or the cause, or some other matter rendering proceeding void……….”

In para 22:

“The doctrine is thoroughly established that in habeas corpus proceedings the Court is confined to the examination of fundamental and jurisdictional question. The only question to be considered is not whether the judgment was erroneous but whether the Court had jurisdiction to try the issue and to render the judgment………….. This is so far the reason that errors and irregularities which do not go to the jurisdiction of the Court may thus be inquired into on motion, appeal or writ of error………..”

Again in para 23 :

“If it appears from the face of the indictment, information or complaint that it tails to state a crime, relief may be had by habeas corpus on the ground of jurisdiction…….It must be shown that the statute under which the charge is made is invalid or that the charge as made is not merely defective in its allegations, but defective in a matter of a substance required by law rendering it void, and wholly fails to state any offence under the law, or that, although in proper form, the mandate is issued in a case not allowed by law……..”

Para 54 deals with illegality in arrest in these words:-

“…………..However, if sufficient grounds for, detention are shown, petitioner will not be discharged for defects in the original arrest or commitment, as within the limits of its jurisdiction the Court may make such orders or judgment as is just and proper and is required by the particular case.”

The position in U.S.A. appears to be similar. In Corpus Juris Secondum, Vol. 39 (1976 Edition) Para 40 the law has been stated as follows:

“As a general rule, a Court in habeas corpus may inquire into matters and determine issues which have a substantial bearing on whether the petitioner is unlawfully detained because of lack of jurisdiction of the Court which ordered the detention or because of a denial in the proceedings of a fundamental constitutional right. The only germane issues in habeas corpus involve jurisdiction, due process, and the existence of the crime charged, and the imposition on substantial rights is the primary concern……..”

Relief on the ground of illegality of arrest can be granted on very limited situations and this has been considered in para 52 where it is stated in these words:

“In general, defects in, or the illegality of, an arrrest, standing alone, does not give the right to habeas corpus relief, or as otherwise stated, such factors are not cognizable in habeas corpus. However where an illegal arrest is challenged before indictment, habeas corpus is available to secure the petitioner his immediate freedom. After a valid indictment, such relief is no longer available on a pre-conviction basis…..Some Courts have held that habeas corpus proceedings prior to trial are unavailable to test the legality of an arrest…” …….Under some circumstances, the illegality of an arrest may be cured by a subsequent valid indictment. Some Courts have discussed the issue in terms of jurisdiction, holding that once the Court obtains jurisdiction over the petitioner, it is immaterial how it was obtained and therefore the illegality of the arrest cannot be raised by habeas corpus.

In American Jurisprudence (Second Edn.) Vol. 39 the law has been summarised as follows:

“The enquiry on a writ of habeas corpus is addressed, not to errors committed by a Court within its jurisdiction, but to the question whether the proceedings or judgment under which the petitioner is restrained are void. Ordinarily, such an enquiry involves no questions other than those that pertain to jurisdiction. The function of a writ of habeas corpus in permitting the petitioner to challenge by collateral attack the jurisdiction under which the process or judgment by which he is deprived of his liberty was issued or rendered cannot be resorted by extending the enquiry to mere errors of trial Courts acting within their jurisdiction. (para 11). It is not designed to interrupt the orderly administration of the criminal laws by a competent Court acting within its jurisdiction of a trial Court (para 16). It has to be an exceptional case for the writ of habeas corpus to be available to an accused before trial (para 35).” Regarding arrest it has been stated as follows in para 36:

“When it appears that a petition is restrained under a charge of having committed an offence, it has been repeatedly held that he cannot be discharged in habeas corpus merely because jurisdiction of his person was acquired by the trial Court in an irregular matter. Thus the writ does not lie to discharge a person on the ground that he was forcibly abducted from another State…..”

And regarding commitment in para 38 :

“The jurisdiction of a committing Magistrate ,, may be put in issue by proceedings in habeas corpus, and the petitioner may be discharged if it appears that the Magistrate had no Authority to issue the commitment, or that the commitment is fatally defective. The Court, however, is limited to a review of such proceedings before the Magistrate as relate to jurisdiction, and the writ does not lie for mere error that may be corrected by appeal or for defects in the form of the commitment. The emission of the name of the prisoner from the commitment is according to some authority, not such a defect as will entitle him to discharge on habeas corpus.”

13. In Ekiu v. United States, 142 US 651-664 relying upon Coleman v. Tennessee, 97 US 509 and United States v. Mc Bratney, 104 US 621 the US Supreme Court ruled as follows:-

“A writ of habeas corpus is not like an action to recover damages for an unlawful arrest or commitment, but its object is to ascertain whether the prisoner can lawfully be detained in custody, and if sufficient ground for his detention by the Government is shown, he is not to be discharged for defects in the original arrest of commitment.”

14. We are, therefore, of the considered opinion that where a competent Court having jurisdiction has taken cognizance of an offence on the basis of a charge-sheet or otherwise or where a case is pending for trial in a Court haying jurisdiction a writ of habeas corpus cannot be issued for the release of an accused under detention on the grounds of defects or illegality in the arrest or order of commitment or in passing of the orders of remand at any stage of the ‘proceedings.

15. For the reasons discussed above, there is no merit in these petitions and they are accordingly dismissed.