High Court Madhya Pradesh High Court

H.R. Manhar vs State Of M.P. on 24 February, 2005

Madhya Pradesh High Court
H.R. Manhar vs State Of M.P. on 24 February, 2005
Equivalent citations: 2005 CriLJ 4759
Author: A Shrivastava
Bench: A Shrivastava


ORDER

A.K. Shrivastava, J.

1. U.K. Sharma, Senior Advocate with Shri U.K. Tripathi, Advocate for the applicants.

2. Shri Aseem Dixit. Govt. Advocate for the respondents.

3. With the consent of the learned Counsel for the parties, they are heard finally.

4. The contention of the learned senior counsel is that while delivering the judgment on 18-8-1999 the learned trial Judge passed certain adverse remarks against the present applicants in para 16 of the judgment. It has been contended by the learned senior counsel that applicant No. 1 H. R. Manhar is serving on the post of Sub-Divisional Officer (Police) and applicant No. 2 F. J. Tiggu is serving on the post of Sub-Inspector. Learned senior counsel by placing reliance on the decision of the Apex Court in the case of State of West Bengal v. Babu Chakraborty, AIR 2004 SC 4324 : 2004 Cri LJ 4858, has submitted that strictures against the police officers who were discharging their official duties and if while doing so the officers violated certain provisions, cannot be held to be a ground to pass strictures against the said police officers because no opportunity of hearing was afforded to them. The Apex Court expunged the strictures passed in that case, by the High Court. The Apex Court also placed reliance on the earlier decision passed in the case of Sajan Abraham v. State of Kerala, (2001) 6 SCC 692 : 2001 Cri LJ 4002 in that regard.

5. Since no opportunity was afforded to the present applicants, the strictures which are passed against them in para 16 of the judgment passed by the trial Court on 18-8-199 in Sessions Trial No. 11/99 (State of M. P. v. Deepnarayan), are hereby expunged.

This petition is allowed.