Bombay High Court High Court

Rajesh @ Raju Narayan Amin Poojari vs The State Of Maharashtra on 27 June, 2008

Bombay High Court
Rajesh @ Raju Narayan Amin Poojari vs The State Of Maharashtra on 27 June, 2008
Bench: D.G. Karnik
abs



                IN THE HIGH COURT OF JUDICATURE AT BOMBAY

                       CRIMINAL APPELLATE JURISDICTION

                  CRIMINAL APPLICATION NO. 3850 OF 2007




                                                                              
                                                      
      1. Rajesh @ Raju Narayan Amin Poojari
      2. Rafik Moddin Shaikh                                   .. Applicants

                 V/s




                                                     
      The State of Maharashtra                                 .. Respondent




                                           
      Mr.A.P. Mundargi i/b Mr.P.P. Runwal for the applicants.

      Mr.D.P. Adsule, A.P.P. for the respondent.
                         
                        
                                              CORAM : D.G. KARNIK, J.

                                              DATE    : 27TH JUNE 2008
        


      JUDGMENT:

JUDGMENT

1. By this application under section 167(2) and

section 439 of the Code of Criminal Procedure, the

applicants seek bail in connection with the crime

registered under C.R. No.281 of 2006 at Wagle Police

Station, District Thane for the alleged offences

punishable under section 395, 397 and 342 of the Indian

Penal Code and section 3(1)(ii), 2 and 4 of the

Maharashtra Control of Organized Crimes Act, 1999 (for

short “the MCOC Act”).

::: Downloaded on – 09/06/2013 13:31:43 :::

– 2 –

2. The applicants along with another had previously

filed application nos.719, 803 and 807 of 2007 for bail

before the Sessions Judge and the Special Court

constituted under section 5 of the MCOC Act. All the

bail applications were rejected by the Special Court by

a common order dated 13th September 2007. The

applicants have therefore approached this court for

bail.





                                        
    3.          The    only    ground on which the bail                was      prayed

    before       the
                        
                         Special    Court       was      that        the        charge

    sheet/challan        was    not filed before the              Special         Court
                       
    within      the stipulated period of 180 days from the                         date

    of    the    arrest and the first remand to custody                       of     the

    applicants.         The very ground is pressed for bail before
      


    me.
   



    4.          The    applicants were arrested on 25th                    September





    2006    for    the alleged offences under sections 395,                          397

    and    342 of the I.P.C.        Thereafter the provisions of the

MCOC Act were applied and on 10th January 2007 they were

shown as arrested under the MCOC Act. The charge

sheet/challan was filed against the applicants on 20th

March 2007 in the Court of JMFC, Thane – a Court which

had no jurisdiction to try the applicants for an offence

::: Downloaded on – 09/06/2013 13:31:43 :::

– 3 –

under the MCOC Act. It is not clear whether the charge

sheet was returned by the JMFC, Thane whether it was

transmitted by the magistrate to the special Court, or

returned to the police who then filed it in the Special

Court. The undisputed fact, however, is that the charge

sheet/challan was filed or came to the Special Court

constituted under the MCOC Act on 30th June 2007, that

is beyond the period of 180 days of the arrest and first

remand to police custody of the applicants. The

applicants, therefore, moved the Special Court for bail

on the ground that the charge sheet/challan was not

filed in

the competent court within 180 days of their

arrest. The Special Court, however, rejected the

application holding that filing of a charge sheet before

the JMFC, Thane on 20th March 2007 was a technical

mistake and as the investigation was completed and the

charge sheet was filed in the court, though having no

jurisdiction,the Court cannot take a rigid approach when

such a mistake was committed.

5. The only question that arises for my

consideration is: whether the applicants are entitled

to bail on account of non-filing of the charge

sheet/challan in the competent court within the

statutory period?

::: Downloaded on – 09/06/2013 13:31:43 :::

– 4 –

6. Sub-section (2) of section 167 of the Criminal

Procedure Code (for short “the Code”) provides that the

magistrate to whom an accused person is forwarded may,

whether he has or has no jurisdiction to try the case,

from time to time authorise the detention of the accused

in such custody as such magistrate thinks fit for a term

not exceeding 15 days in the whole, and if he has no

jurisdiction to try the case or commit it for trial, and

considers further detention unnecessary, he may order

the accused to be forwarded to a magistrate having such

jurisdiction. Proviso to sub-section (2) of section 167

provides

that the magistrate may authorise detention of

an accused person otherwise than in custody of the

police, beyond the period of 15 days, if he is satisfied

that the adequate ground exists for doing so, but no

magistrate shall authorise the detention of the accused

person in custody under this paragraph for a total

period exceeding 90 days, where the offence committed is

an offence punishable with death, imprisonment for life

or imprisonment for a term not less than 10 years, and

60 days where the investigation relates to any other

offence. The proviso further provides that on expiry of

the period of 90 days or 60 days as the case may be, the

accused person shall be released on bail if he is

prepared to furnish bail.

::: Downloaded on – 09/06/2013 13:31:43 :::

– 5 –

7. Sub-section (2) of section 167 of the Code has

been amended in relation to its application in the State

of Maharashtra by sub-section (2) of section 21 of the

MCOC Act. The amendment provides that reference to 15

days and 60 days in section 167(2) of the Code. shall

be construed as 30 days and 90 days respectively. The

amendment further adds additional proviso to sub-section

(2) which provides further that if it is not possible to

complete the investigation within the said period of 90

days, the Special Court shall extend the said period

(i.e. period of detention in judicial custody) upto 180

days on the report of a public prosecutor indicating the

progress of investigation and the specific reasons for

the detention of accused beyond the said period of 90

days. Thus, in respect of an offence under the MCOC

Act, a Judicial Magistrate is empowered to allow

detention of the person accused in police custody upto

30 days and in judicial custody (inclusive of the period

of police custody) for a total period not exceeding 90

days. Power has been conferred on the Special Court

appointed under the MCOC Act to extend the period of

custody beyond the period of 90 days but not exceeding

180 days. The power to extend the period of judicial

custody beyond 90 days and upto 180 days, however,

cannot be exercised by a judicial magistrate but can be

exercised only by the Special Court appointed under the

::: Downloaded on – 09/06/2013 13:31:43 :::

– 6 –

MCOC Act.

8. In Central Bureau of Investigation v. Anupam

Kulkarni – (1992) 3 SCC 141, the Supreme Court

reiterated that a judicial magistrate cannot order

detention of an arrested accused in the police custody

for a period exceeding 15 days and judicial custody

(inclusive of the period of police custody if any

earlier ordered) for a period exceeding 90 days as

provided under section 167 of the Code. In view of the

amendment to section 167 of the Code by section 21 the

MCOC Act,

a judicial magistrate is entitled to order

detention of a person in police custody for a period not

exceeding 30 days in the whole and in judicial custody

(inclusive of police custody, if any, earlier ordered)

for a period not exceeding 90 days. It is only the

Special Court which can order further detention of the

accused in judicial custody (inclusive of police

custody, if any, ordered earlier) for a total period not

exceeding 180 days. During this period of 180 days, the

investigation in respect of any offence under the MCOC

Act, howsoever serious the offence may be, has to be

completed and a charge sheet/challan has to be filed in

the Special Court failing which the accused is required

to be released on bail if he is prepared to furnish

bail.

::: Downloaded on – 09/06/2013 13:31:43 :::

– 7 –

9. Article 21 of the Constitution of India confers

right to life and liberty. Article 22 of the

Constitution of India and section 57 of the Code mandate

that no police officer shall detain in custody a person

arrested for a period longer than 24 hours exclusive of

time necessary for the journey from the place of arrest

to the magistrate’s court. The Courts generally

disfavour police custody except where it is so

specifically by law to ensure liberty guaranteed by the

Constitution. Of course, the liberty can be curtailed

during

the period of trial for an offence, but that too

in accordance with law. The law requires not only the

investigation to be completed within 60 or 90 days as

the case may be in respect of offences under the Indian

Penal Code and within a period of 180 days in respect of

offences under the MCOC Act, but also requires the

charge sheet/challan to be filed within such period. In

the event the investigation is not completed and/or

charge sheet/challan is not filed within the aforesaid

period, the proviso to sub-section (2) of section 167 of

the Code comes into play and requires the accused person

to be released on bail if he is prepared to and

furnishes bail. It is in this background that one must

look to the facts of the case.

::: Downloaded on – 09/06/2013 13:31:43 :::

– 8 –

10. In the present case, the charge sheet was filed

before the JMFC, Thane on 20th March 2007. Long before

that, the provisions of the MCOC Act were made

applicable. Approval under section 23(1)(a) of the MCOC

Act was accorded by the Additional Commissioner of

Police on 21st December 2006 and sanction under section

23(2) of the MCOC Act was also accorded with by the

Additional Director General of Police and Additional

Commissioner of Police on 20th March 2007. Only after

such sanctions were obtained, the charge sheet/challan

was filed before the JMFC, Thane on 20th March 2007.

    Thus    the
                         
                   police authorities were very well aware                that

    the    applicants were being prosecuted for offences under
                        
    the MCOC Act.        In fact, if the applicants were not being

    prosecuted      under the MCOC Act, and as they were willing

    to    furnish    bail, they could not have been detained                  in
      


    custody      without filing of a charge sheet/challan beyond
   



    24th    December 2006 when the period of 90 days from                   the

    date    of the arrest/first remand order dated 25th                  March





    2007    expired.      In the circumstances, by no stretch                 of

    imagination,      it can be said that the police committed a

    bona    fide    mistake in filing the    challan/charge              sheet





    before the JMFC, Thane.       Admittedly, the JMFC, Thane had

no jurisdiction to try the applicants under the MCOC Act

and the jurisdiction vested only in the Sessions Judge,

Thane who was appointed as the Special Court under the

::: Downloaded on – 09/06/2013 13:31:43 :::

– 9 –

MCOC Act. The finding of the Special Judge that the

police committed a bona fide mistake in filing of charge

sheet before the JMFC, Thane, therefore, cannot be

sustained.

11. The learned Special Judge in his order has

referred to and relied upon a decision of this Court in

Saquib Abdul Hamid Nachan – 2007 (4) LJSOFT (URC) 8. In

my view, the said decision has no application to the

facts and circumstances of the present case. That was a

case arising out of offence under section 302 read with

34 of the I.P.C.

ig and the Arms Act. Investigation was

taken over by the Crime Branch, Thane and was handed

over to DCB, CID, Mumbai. The investigating officer

filed a charge sheet in the 37th Court of Metropolitan

Magistrate on 15th November 1993 which was within 90

days from the date of arrest. The magistrate then

committed the case to the Sessions Court, Mumbai which

set aside the order of committal and directed the

Metropolitan Magistrate, Bhiwandi to return the charge

sheet to the I.O. to file it with the JMFC, Mumbai,

holding that he had jurisdiction to try the case. It

was in these circumstances held that filing of the

charge sheet before one magistrate instead of another

was held to be merely an irregularity. That was not a

case under the MCOC Act. Therein admittedly a

::: Downloaded on – 09/06/2013 13:31:43 :::

– 10 –

Magistrate had the jurisdiction to try the offence and

the question was which of the Magistrate had the

jurisdiction to pass the committal order. Sections 190

192 of the Code provide for transfer of a case from one

magistrate to another. However, under the MCOC Act, a

Magistrate has no jurisdiction to try an accused for an

offence punishable uner MCOC Act and trial as well as

filing of the charge sheet/challan must be done before

the Special Court. Further more, second proviso to

section 167 of the Code, added by section 21 of the MCOC

Act, confers the jurisdiction to extend the period of

custody

beyond 90 days and upto 180 days only with the

Special Court. The JMFC is devoid of any jurisdiction.

In the circumstances, the observations made in that case

can be of no assistance to the State.

11. In my view, therefore, the applicants are

entitled to bail as the challan/charge sheet was not

filed before the Special Court within the statutory

period of 180 days of the arrest and first order of

remand to police custody. Accordingly, I direct that

the applicants be released on bail on furnishing

personal bond of Rs.50,000/- each with two sureties in

the like amount.

(D.G. KARNIK, J.)

::: Downloaded on – 09/06/2013 13:31:43 :::