Bombay High Court High Court

Narayan Sambhaji Shinde vs State Of Maharashtra on 22 June, 1988

Bombay High Court
Narayan Sambhaji Shinde vs State Of Maharashtra on 22 June, 1988
Equivalent citations: 1988 (4) BomCR 435, 1989 MhLJ 833
Author: B Deshmukh
Bench: B Deshmukh


JUDGMENT

B.N. Deshmukh, J.

1. A Complaint was field against three persons by the Assistant Registrar, Co-operative societies, Aurangabad, on 21-3-1974 in the Kirana chawdi Police Station, Aurangabad, for offences of misappropriation, preparing false records, etc. Pursuant to the complaint filed charge sheet came to be field in the Court against the petitioner and four others, alleging to have committed offences under sections 409, 420, 477, 477-A, 201 and 120-B of the Indian Penal Code. The petitioner who was the Auditor working with the Co-operation department of the Government of Maharashtra, was made accused No. 3, on the allegation that though the petitioner was not authorised to do the audit of the society, has done the audit of the society, to help the other accused persons Further, even though there was an order for attachment of the record, the petitioner, being the auditor flouted those orders and did the audit work and submitted false report intentionally. So also the petitioner, as also other accused persons, helped each other in destroying some of the record of the society .So that documentary evidence should not be available against the accused persons. The complaint was field after investigation by the authorities and on the allegation that all the accused persons, including the petitioner, have defrauded the society to the extent of more than Rs. 15,00,000 but in the investigation, it was found that they have misappropriated the amounts of the society to the extent of more then Rs. 2,54, 000. On the basis of these allegations, the petitioner and four others were charged for committing offence under the sections mentioned above.

2.The present petition is filed by the petitioner for quashing the proceedings in case bearing R.C.C No. 5545 of 1976, pending before the Chief Judicial Magistrate, Aurangabad, on the ground that though the charge was framed on 18-4 -1979, since then, the matter is fixed for evidence, but till today, not a single witness is examined.

3.The petitioner also contends that he has retired on 31st August, 1985 and that since then the petitioner is getting only provisional pension per month, as the trial is still pending against him for final adjudication. He also avers that no other retirement benefits are given to him. One more fact is also mentioned in the petition that petitioner has suffered financially and has also suffered mental agony for last two years. Because of the tensions, the petitioner had already sustained heart attack, apart from the fact that stigma of being undertrial prisoner continues against him for over ten years.

4.The petitioner was put under suspension for a period of seven years, because of the pendency of the trial and after the period of seven years the petitioner was reinstated in the month of June 1984. Even though the petitioner was reinstated in the service after a period of about seven years, the pay during suspension period is not regularised and he was merely paid subsistence allowance. The question of entitlement for the full salary and other benefits during the suspension period is not settled in view of the pendency of the trial. In this petition, the petitioner, therefore, prays that because of the delay caused in the trial, which results in the infringement of his fundamental right, guaranteed under Article 21 of the Constitution of India, the proceedings in criminal trial be quashed. According to the petitioner, the right to speedy trial is part of the fundamental right guaranteed under Article 21 of the Constitution and the petitioner has, therefore, prayed for quashing of the proceedings pending against him.

5.The petitioner has annexed the copies of roznama in Criminal Case No. 5545 of 1976 right from 18 – 4 – 1987 till 8-4-1988, indicating the progress in the trial. Those the case is posted for evidence several times, the evidence was not produced and the trial could not proceed. There is a reference in the roznama made by the trial Court on 31st March, 1982 to the effect that no progress has been made so far. The prosecution is again directed to take steps in the matter early, as the case is very old. In the year 1982 itself, the Court thought it fit to direct the prosecution to take steps in the matter, as the case is very old. This petition is field in the year 1988, after the said observations made by the Court in the year 1982. Inspite of these observations and remarks made by the prosecution for disposal of the matter from 1982 till today.

6. I have gone through the entire roznama produced at Exhibits D and D-1. I find, practically, on all occasions, the accused persons are present in the Court. Rarely, whenever, it was not possible for them to appear on a date, they have made applications for exemption from appearance on those dates. After going through the Roznama and the record, I do not find that the trial is delayed because of the fault of the accused persons.

7.Shri Deshmukh, learned Additional Public Prosecutor for the State contended that because of difficulties in the way of the prosecution, the prosecution could not take proper steps. According to him, the prosecution and trial was delayed because of the delaying tactics played by the accused persons. He made a reference to the documents on record, Exhibits 60 to 84. I have gone through each and every exhibit. I find, there are only two applications made by the accused for adjournment of the case, that too for a short period. On one occasion, the adjournment was sought by accused Jaiswal on the ground that he is required to attend marriage ceremony of younger brother. The second application for the adjournment was at exhibit 63, whereby he requested for adjournment of four days for filling necessary documents. On the basis these two documents and applications made for the exemption from appearance, it cannot be said that the accused persons have adopted delaying tactics on their part. It may also be noted that the applications were filed in the year 1983 only. No other record was brought to my notice by way of delaying tactics by the accused persons. Therefore, in a long period of ten years time, two applications made by the accused persons for adjournment on reasonable grounds cannot lead me to presume that the accused, in this case, have ever played delaying tactics.

8.Shri Deshmukh relied on the proceedings initiated by the prosecution for committal of the trial to the Sessions Court, but that circumstances cannot be treated as delaying tactics by the accused. The petition for committing the trial to the Sessions Court was filed on 11-10-1979. That was rejected on 12-11-1979. A revision filed against that order was also rejected in the month of June 1980. Even considering that period also, that was relating to the years 1979-80 and it cannot explain the delay thereafter.

9.There were certain intervening proceedings for the amendment of the charge, but those proceedings were of the year 1983. There was also a proceeding initiated at the instance of one of the accused for quashing charge under section 409, I.P.C. but that was in the year 1983. The prosecution cannot be allowed to say that the trial was not proceed with till 1983 to enable the accused persons to make an application for quashing the charge in the year 1983. If the trial would have been expeditiously concluded, prior to 1983, there was no occasion for the accused persons to make such an application. The prosecution cannot take shelter to explain the delay in the present case on these aberrations here and there caused by the accused persons, because of their anxiety to end the trial quickly. If the continues for years together, then the accused persons are likely to make such applications, so that they should be free from the clutches of the trial, but that cannot be said to be delaying tactic played at the accused.

10.Shri Deshmukh relied on the decision of the supreme Court in State of Maharashtra v. Champalal Punjaji Shah, A.I.R. 1981 S.C. 1676 Where the Supreme Court has that a delayed trial is not necessarily an unfair trial, if nothing is shown and there are no circumstances entitling the Court to raise a presumption that the accused had been prejudiced. In appeal against conviction, there will be no justification for the appellate Court to quash the conviction on the ground of delayed trial only.

11.I am unable to appreciate as to how the ratio laid down by the Supreme Court in Champalal’s case (supra) applies to the present case. There the power of the appellate Court after conviction, to quash the conviction on the ground of delayed trial was considered. Here, in this case the trial has not been proceeded with. Apart from giving list of witnesses and producing certain documents in the year 1985, the trial has not been proceeded with to record any evidence whatsoever for a period of over ten years, by now.

12.In Champalal’s case (supra), the Supreme Court has further held that the relevant principles, which should guide in such situations are: whether the accused himself was responsible for a fair part of the delay and whether any prejudice is caused to the accused in the preparation of his defence by reason of delay. Bearing these factors in mind, in the present case I have gone through the entire roznama and the record and, as already mentioned, I do not find that the accused persons are responsible for a fair part of delay. The delay is attributable to the prosecution only that is also observed by the trial Court as far back as in the year 1982, which is clear from the roznama of 31st March, 1982.

13.It was urged on behalf of the prosecution that the accused persons are involved in large scale misappropriation. The allegation against the accused is that they have misappropriated and defrauded the society to a large extent, but the investigation revealed that they have, in fact, misappropriated Rs. 2,54,000 of a society, which is a labour contract society and, therefore, according to the learned Additional public prosecutor, the accused should not be easily set free, when such economic or financial aspect is involved. It was the primary responsibility of the State to see that the accused should not be set free on any technical grounds. The prosecution should have taken every care to see that the trial is speedily completed. It is a very late stage to argue that the accused persons, who are involved in an offence of misappropriation of the funds of the society, should not be set at liberty merely because there is delay in trial.

14.Shri Bajaj, learned advocate for the petitioner, has invited my attention to the decision of this Court (Aurangabad Bench) in Kamalchand Shantilal Pahade v. The State of Maharashtra and others, Criminal Writ Petition No. 78 of 1986, etc., decided on 12-1-1988 (unreported), where the proceedings were quashed for delay in trial. In that case also, this Court has held that a delay of more than 10 years is violative of Article 21 and, therefore, proceedings hanging on for more than 10 years in, criminal case without any progress being made deserve to be quashed.

15.In Hussainara Khatoon and others v. Home Secretary, State of Bihar, Patna, , while considering the scope of Article 21, the Supreme Court has held that a procedure prescribed by law for depriving a person of his liberty cannot be ‘reasonable, fair or just’ unless that procedure ensures a speedy trial for determination of the guilt of such person. No procedure which does not ensure a reasonably quick trial can be regarded as ‘reasonable’ fair or just’ and it would fall foul of Article 21. There can, therefore, be no doubt that speedy trial, and by speedy trial we mean reasonably expeditious trial, is an integral and essential part of the fundamental right of life and liberty enshrined in Article 21. Considering the ratio laid down in this case it will have to be held in the present case that the procedure followed in the present case for the disposal of trial does not ensure as ‘reasonably, quick trial and can never be regarded as reasonable fair or just.’

16.In yet another judgment, viz., T.J. Stephen and others v. M/s. Parle Bottling Co. (P) Ltd. and others, the Supreme Court has observed : “…we do not think it would be in the interest of justice to allow a prosecution to start 20 years after the offence has been committed ….” In that case also the offence was committed between 1967 and 1969, like in the present case, though the charge-sheet is submitted in the year 1979. In the light of the above observations, I am inclined to think that in the facts of this case also, it would not be in the interest of justice to allow the prosecution to start after about 20 years after the offence has been committed and, at any rate, after the charge sheet is submitted in the year 1979.

17.A reference can also be made to the Full Bench decision of the Patna High Court in Madheshwardhari Singh and another v. State of Bihar, , where the Full Bench of the Patna High Court has held that in all criminal prosecutions, the right to a speedy public trial is now an inalienable fundamental right of the citizen under Article 21 of the Constitution. This cannot be allowed to be whittled down on any finical ground. The Full Bench has held that the right under Article 21 of our Constitution to a speedy public trial is identical in content with the express constitutional guarantee interested by the sixth amendment in the American Constitution. The Sixth Amendment to the American Constitution is terms says, “in all criminal prosecutions, the accused shall enjoy the right to a speedy and public trial.” Even on principle, it is obvious that on the plain language of the Sixth American Amendment to the American Constitution, the fundamental right of a speedy trial is not confined to any particular category of offences. The language employed is unfettered and without any such restriction. Coming now to precedent, the American precedent, which is the fountainhead of the concept of speedy public trial, has now consistently extended it without limitation to all offences and all criminal prosecutions. In Madheshwardhari’s case (supra) also, the delay on the part of the accused was considered, and it was held that if the accused follows delaying tactics, he is not entitled to claim any benefit under Article 21 of the Constitution.

18.In view of the above factual and legal position, the petitioner is entitled to a relief by way of quashing the proceedings in R.C.C. No. 5545 of 1976 pending in the Court of the learned Chief Judicial Magistrate, Aurangabad. I direct accordingly.