Chattisgarh High Court High Court

Sanjay Singh vs State Of Chhattisgarh on 21 November, 2008

Chattisgarh High Court
Sanjay Singh vs State Of Chhattisgarh on 21 November, 2008
       

  

  

 
 
           HIGH COURT OF CHATTISGARH AT BILASPUR       




                Misc.Cr. C. A No. 514 of 2008


                1.        Sanjay   Singh

                 2.        Upendra  Gupta
                                        ...Petitioners

                 VERSUS


                 State  of Chhattisgarh
                                                ...Respondents

! Mr. Saurabh Dangi counsel for the applicants

^ Mr. Avinash K. Mishra PL for the respondent/State

Honble Mr.T.P.Sharma,J

Dated: 21/11/2008

: Judgment

APPLICATION UNDER SECTION 438 OF THE CODE OF CRIMINAL
PROCEDURE.

(O R D E R)
(21.11.2008)

This application has been filed for anticipatory bail as

the applicants are apprehending their arrest in connection

with Crime No. 87/2008 registered at police station Rajpur,

District Sarguja for the offences punishable under sections

323, 506, 353 and 186 the Indian Penal Code and section 3 (1)

(10) of the Scheduled Caste and Scheduled Tribe (Prevention

of Atrocities) Act, 1989 (for short the Act).

2. Case of the prosecution in brief is that on 1.8.2008 the

applicants went to the office of Janpad (Vikas Khand) Raipur

and threatened the complainant Prem Sai Paikra who is a

member of Scheduled Tribe category and also beat him up.

Complaiant was examined by the doctor who did not notice any

physical injury on his body.

3. Counsel for the applicants submits that the complainant

is posted as a Programme Office on contract basis under the

Rojgar Guarantee Scheme. One Bhrihunath Shrivastava who is

also posted in the said office confronted one of the

applicants as to why he was misusing the money allotted to

him for the Rojgar Guarantee Scheme. Complainant also

intervened and began abusing the applicants and also

threatened and assaulted them and the report was also lodged

by the applicants.

4. On the other hand counsel for the respondent/State

opposes the application for anticipatory bail and submits

that the complaint prima facie shows that the applicants have

insulted the complainant who is a member of Scheduled Tribe,

and therefore, they are not entitled for anticipatory bail.

5. In the instant case, the offences punishable under

sections 323, 506, 353 and 186 of the Indian Penal Code and

section 3 (1) (10) of the Act have been registered against

the applicants. Application for grant of anticipatory bail in

terms of Section 438 of the Code is sustainable for the

offences punishable under the Indian Penal Code. The only bar

is created under Section 18 of the Act for the offence

punishable under Section 3 (1) (10) of the Act. While dealing

with the applicability of section 438 of the Code for the

offence punishable under section 3 (1) (10) of the Act, in

the matter of State of M.P. and another v. Ram Krishna

Balothia and another 1 it has been held by the Apex Court

that Section 438 of the Code does not form an integral part

of Article 21 of the Constitution of India. Section 18 of the

Act denying the application of provisions for anticipatory

bail to those accused under the Act, cannot be said as

violative of Articles 14 and 21 of the Constitution of India.

6. Provision of Section 438 of the Code is a general rule

for granting anticipatory bail but bar of anticipatory bail

under Section 18 of the Act is an exception to the general

rule. In case of any exception the prosecution is required to

show prima facie the facts which attract the bar in the

general rule. Without there being any material to this effect

it cannot be said that the person concerned would not be

entitled for anticipatory bail as he has been merely

described as accused by the Police for committing an offence

punishable under the provisions of the Act. There must be

material available on record to show that the person is

involved in the offence punishable under the provision of the

said Act. While dealing with the application under section

438 of the Code, the Court is required to examine the

material collected by the prosecution or the complainant and

if the Court finds prima facie sufficient material for the

commission of the offence under the Act, then the bar created

under Section 18 of the Act comes into play and it is not

competent to grant bail under Section 438 of the Code. But if

it does not find any such material against the applicant

under the provisions of the Act, then it is competent to

consider the application filed under Section 438 of the Code.

Merely by mentioning section of the Act does not create a bar

for considering the application under Section 438 of the

Code.

7. As held in the case of Satya Prakash (supra) at the time

of examination of the material, the Court is required to see

whether the FIR or the complaint discloses the commission of

offence punishable under the provisions of the Act. The Court

is required to see the FIR or the complaint in its face value

and at this stage it is not necessary for it to closely

examine or scrutinize the material available on record in

order to ascertain the veracity of the allegations made in

the FIR or the complaint. In the case of Somesh Das (supra)

it has been held by this Court that if on the face of the

record it raises doubt about the genuineness of the FIR or

the complaint and that there was an earlier dispute between

the parties, it may be inferred for the purpose of

entertaining the application under Section 438 of the Code

that the complainant or the prosecution could not be able to

collect the prima facie material against the applicant. In

the case of Abdul Abbas (supra) it has been held that if the

intention of humiliation to the member of the Scheduled Tribe

is not discovered from the FIR, application under section 438

of the Code is maintainable.

8. While dealing with insult in respect of a member of

Scheduled Caste community, in the matter of Swarn Singh and

others v. State through Standing counsel and another 2 it has

been held by the Apex Court calling a member of Scheduled

Caste “chamar” with intent to insult or humiliate him in a

place within the public view is certainly an offence

punishable under Section 3 (1) (10) of the Act. Relevant

portion reads thus:

“Para 25: A perusal of the FIR clearly shows
that, prima facie, an offence is made out
against appellants 2 and 3. As already stated
above, at this stage we have not to see whether
the allegations in the FIR are correct or not.
We only have to see whether treating the FIR
allegations as correct an offence is made out or
not. In our opinion, treating the allegations in
the FIR to be correct an offence under Section
3(1)(x) of the Act is prima facie made out
against Appellants 2 and 3 because it prima
facie seems that the intent of the appellants
was to insult or humiliate the first informant,
and this was done within the public view.”

Thus from the above-cited decision it is clear that prima

facie commission of offence has to be seen from the FIR

treating the allegations contained in it to be correct.

9. Taking into consideration the rival contentions of the

parties and the fact that case and the counter case was

registered between the parties, I am of the view that at

this stage, the prosecution has not collected any material

against the applicant to prima face show that the applicant

has committed the offence punishable under section 3 (1)(x)

of the Act.

10. Consideration for bail is different from that of

framing the charge or making out the case against the

applicant for trial even if strong suspicion is there.

Therefore, in the light of the above discussion and the law

laid down by the Apex Court in respect of entertaining the

application under Section 438 of the Cr.P.C. in the matter

of offences relating to the Act, 1989, I am of the opinion

that it is a fit case in which the benefit of Section 438 of

the Cr.P.C. should be extended to the accused/applicants.

Accordingly, the application is allowed. It is, therefore,

directed that in the event of arrest of the

accused/applicants namely Sanjay Singh and Upendra Gupta if

they furnishes a personal bond of Rs. 10,000/- each with a

surety in the like sum to the satisfaction of the arresting

Officer, they be released on bail.

11. The applicants shall make themselves available for

interrogation by a police officer as and when required and

shall not directly or indirectly make any inducement, threat

or promise to any person acquainted with the facts of the

case so as to dissuade them from disclosing such facts to

the Court or to any police officer. This order shall remain

effective for a period of two months from today. During this

period the accused/applicants may apply for regular bail.

12. Trial Court shall not be influenced by any of the

observations made in this order and shall proceed in

accordance with law.

JUDGE