Allahabad High Court High Court

Anurag Kumar Pandey vs State Of U.P. And Ors. on 21 February, 2008

Allahabad High Court
Anurag Kumar Pandey vs State Of U.P. And Ors. on 21 February, 2008
Author: S Shanker
Bench: S Shanker


JUDGMENT

Shiv Shanker, J.

1. By means of this petition moved under Section 482/407 of the Code of Criminal Procedure, the petitioner prays for to issue directions for transfer of Sessions Trial No. 41 of 2003 from Session Division, Raebareli to any another other Sessions Division of the State of Uttar Pradesh for just and fair trial of the Case with a direction to the Opp. Party No. 3 not to proceed in the aforesaid trial any further and/or any such other order, which this Hon’ble Court deems fit and proper in the circumstances of the case, may kindly be passed.

2. Heard Dr. L.P. Misra, learned Senior Advocate appearing on behalf of the petitioner and Sri Arun Sinha as learned A.G.A. on behalf of opposite parties and I have also perused the material available on records.

3. Learned Counsel for the petitioner has submitted that threats were extended by opposite party No. 2 Akhilesh Singh on 22.2.2001; 9.3.2001 and 25.3.2001 to deceased Rakesh Pandey. The first information reports were lodged which are on record as annexers 2, 3 and 4. Ultimately, opposite party no 2 had murdered Rakesh Pandey, the brother of petitioner, on 3.7.2002 and the first information report was lodged. Copy of which is on record as annexure-1. It is further submitted that after registering the case, an application was moved on 19.8.2002 on behalf of the prosecution to issue process under Sections 82/83, Cr.P.C. before the Chief Judicial Magistrate, Rae Bareli The same was not allowed. Thereafter, opposite party No. 2 was arrested on 2.9.2002 at the gate of U.P. Legislative Assembly by Lucknow Police. After his arrest, bail application on behalf of opposite party No. 2 was moved and the same was rejected on 18.10.2002 by the Additional Sessions Judge, Raebareli. It is further submitted that sec9ond bail application was moved before the Sessions Judge, Rae Bareli on 29.10.2002 and the same was allowed on 7.11.2002 by Sri Sayed Hasan, Additional Sessions Judge, Raebareli, on the false and frivolous grounds of illness. Thereafter, an application for cancellation of the bail was filed in this Court by petitioner. The said application was allowed on 20.12.2005 whereby the bail granted by the Additional Sessions to opposite party No. 2 was cancelled. It was further submitted that Sri Syed Hasan, Presiding Officer was reverted by this Court by an order passed on administrative side regarding his misconduct to allow the second bail application of opposite party No. 2. Thereafter, the opposite party No. 2 did not appear/ surrender in Court, therefore, this Court has passed orders on 9.1.2006, 10.2.2006 and 6.4.2006 regarding the enquiry of the illness of opposite party No. 2, whereupon the ground of illness was found fake. Later on, he had appeared in the case and after taking into judicial custody he has been sent to jail. It is further submitted that the District Administration transferred opposite party No. 2 to District Jail, Kanpur but the concerned Court of Raebatreli passed an order for bringing back the opposite party No. 2 to District Jail Raebareli on 15.1.2006. The said order was challenged by the petitioner in this Court and this Court allowed the petition of the petitioner and issued direction to the Sessions Judge, Raebareli to conduct the trial. Thereafter, opposite party No. 2 filed special leave petition before the Supreme Court against the order of cancellation of bail, upon which the apex Court, vide order dated 9.5.2006, instead of granting bail to opposite party No. 2 emphasized for initiation of trial. On 7.7.2006, the apex Court also directed that the evidence of material witnesses be recorded at the earliest and it also directed that the charge be framed in any case even in absence of accused. After interference of the apex Court, the calculated method of adjourning the case of opposite party No. 2 frustrated and charges could be framed in January, 2007. Thereafter, the material witnesses have been examined and the conduct of Presiding Officer, who was conducting the trial, raised doubt in the mind of the petitioner as he started favouring the opposite party No. 2 in open Court. It is further submitted that an application for discharging hostile witnesses was filed on 11.4.2007 (Anexure-15) but the same was rejected by the trial court and these witnesses were turned as prosecution witnesses. One prosecution witness Manoj Pandey, who was ill, was forced by the Court for getting him discharged. It is further submitted that after coming to know that opposite party No. 2 has greased the palm of the presiding officer and then the petitioner moved the transfer application on 6.10.2007. On the transfer application 9.10.2007, 16.10.2007, 24.10.2007, 26.10.2007, and 31.10.2007 were the date fixed but no order of stay of trial was passed by the Sessions Judge, Raebareli. Thereafter, the petitioner waited for about a month for stay of the trial but on one hand the Sessions Judge was not staying the proceedings of the trial and on the other hand the Presiding Officer was running with the trial and reached up to the stage of 313 Cr.P.C. and Deepawali vacation being on head, the petitioner rushed to the Hon’ble Court and filed the present petition for transfer of the trial from District Raebareli to any other District. Thereafter, transfer application was moved in this Court on 6.11.2007 and order of staying the proceedings of trial was passed on the same day at 11.15 a.m. Thereafter, at 1.00 p.m. petitioner filed application before the Sessions Judge, Raebareli for not pressing the bail application. The Sessions Judge allowed the application of the petitioner but mentioned that the trial has already been transferred to Additional Sessions Judge Court No. VI, though there is no such order on record. It is further submitted that the petitioner never took any adjournment in the matter and the order sheet show that the opposite party No. 2 has succeeded in getting the matter adjourned for last about five years very conveniently by exercising his influence. It is further submitted that opposite party No. 2 being local M.L.A. of Legislative Assembly, Sadar, District Raebareli and is also dreaded criminal has the capacity to exercise his influence, which is apparent from the above circumstances. Therefore, on these basis this transfer application is liable to be allowed.

4. On the other hand, learned Counsel appearing for opposite party No. 2 has submitted that the occurrence in question has allegedly taken place in District Raebareli on 3.7.02. The writ petition of accused- opposite party No. 2 Akhilesh Singh for quashing of the F.I.R./arrest stay was dismissed as not pressed on 26.8.02. Thereafter, he had surrendered before Vidhan Sabha at Lucknow and he was taken into custody on 2.9.02. On 7.11.2002 bail was granted to opposite party No. 2 by the Sessions Judge, Raebarli. Thereafter, the said bail order was cancelled by this Court on 20.12.2005 and a direction was issued to surrender within seven days. On 27.12.2005, opposite party No. 2 had surrendered in the court below at Raebareli and since then he is in jail. On 15.1.2006, Hon’ble Mr. Justice A Mateen, passed an order in Crl. Misc. Case No. 2554 of 2006 directing the Sessions Court, Raebareli to proceed with S.T. No. 41 of 2003 on almost day to day basis and conclude it expeditiously. It is further submitted that on 29.1.2006, Spl. Leave Petition was filed by opposite party No. 2 before the Supreme Court against the said order dated 20.12. 2005, whereby the bail granted to him was cancelled by this Court. The State Counsel on 9.5.2006 assured the apex Court that the witnesses shall be examined at the earliest and the trial will be commenced as early as possible. On 10.2.2006, an order was passed by the Apex Court that the case comes up for posting before the Sessions Court to the nearerst date. Thereaftre, an order dated 5.1.2007 was also passed by the apex Court that as the trial is pending for long time, the Sessions Court shall proceed with the trial without any interruption. The aforesaid orders of the Apex Court are on record of the transfer application. On 9.2.2007, the Apex Court had also directed that trial should continue on day to day basis. This order is available on the record of Crl. Misc. Case No. 3377 of 2007 as annexure-11 at page 54. The matter is still pending before the Supreme Court. Thereafter the trial proceeded before the trial court and the entire prosecution evidence was concluded and the statement of accused under Section 313 Cr.P.C. was recorded and one defence witness has also been examined and the case is pending for remaining evidence. It is further submitted that an application under Section 311 Cr.P.C. was moved by the prosecution for summoning several witnesses, who are the officers/employees of insurance company/bank/electricity department/District Supply Office along with several documents, which is still pending against which a petition has been filed in this Court. Two other applications were also moved on behalf of the prosecution for recalling P.W. 13 Sri Pramesh Shukla (I.O.) for proving certain documents while another application was moved for discharging the rest of the prosecution witnesses. However, the trial court allowed the applications (No. 465-Ka and 469-Ka) of the prosecution and partly allowed the application No. 441-Ka by ordering that it will be decided at the stage of arguments and the trial was fixed for 5.10.2007 and 6.10.2007. It is further submitted that the petitioner moved a transfer application before the Sessions Judge, Raebarely for transferring Sessions Trial No. 41 of 2003 from the court of Additional Sessions Judge-V Raebarely to the court of Additional Sessions Judge-VII, Raebareli upon which notices were issued to the accused. On 12.10.2007 petition under Section 482, Cr.P.C. vide Criminal Misc. Case No. 3299 of 2007, was moved by the petitioner Anurag Kumar Pandey against the order dated 29.9.2007 and four other orders passed by the trial court. Stay of Sessions Trial No. 41 of 2003 was also prayed in this petition. No interim relief was granted and ultimately, this petition was dismissed as withdrawn. On 26.10.2007, second petitioner under Section 482, Cr.P.C. vide Criminal Misc. Case No. 3377 of 2007, was moved by the petitioner Anurag Kumar Pandey against the order dated 29.9.20078 and other orders passed by the trial court. Stay of Sessions Trial No. 41 of 2003 was also prayed in this petition No interim relief was granted in favour of the petitioner and this petition is pending in this Court. Upto this stage, the petitioner had no grievance and there was no request for the transfer of Sessions Trial No. 41 of 2003 from the Sessions Division, Rae Bareli to another Sessions Division. On 29.10.2007, Sessions Juddge, Raebareli ordered that no other proceedings except recording of defence evidence should be done, as the transfer application was fixed for 31.10.2007. This order is available on record of Criminal Misc. Case No. 119 of 2003 as annexure No. 21 at page 156.It is further submitted that the third petition under Section 482, Cr.P.C. vide Criminal Misc. Case No. 119 of 20077, was moved by the petitioner for transfer of Sessions Trial No. 41 of 2003 from Sessions Division, Raebareli to another Sessions Division. Allegations were made against the Presiding Officer of the court of Additional sessions Judge-V, Raebareli, namely Sri Vimla Prasad. On 6.11.2007, Sessions Judge, Raebareli transferred Sessions Trial No. 41 of 2003 from the court of Additional Sessions Judge-V, Raebareli which was presided over by Sri Vimla Prasad, to the court of Additional Sessions Judge-VII, Raebareli. The petitioner has not pressed his transfer application before the Sessions Judge, Raebareli. Now, the proceedings of the above sessions trial have been stayed by this Court vide order passed in Crl. Misc. Case No. 119 of 2007. Sri Vimla Prasad, Presiding Officer of the court of additional Sessions Judge-V, Raebarely has retired on 30.11.2007 from service. Now, the trial is pending in the court of Additional Sessions Judge-VII, Raebareli. There is no allegation against the Presiding Officer of the court of Additional Sessions Judge-VII, Rae Barely. The main allegations were against the Presiding Officer of the erstwhile trial court. The prosecution took several adjournments and delayed the trial. The opposite party No. 2 Akhilesh Singh is in jail in connection with the case noted above since 27.12.2005. Since the case is at the stage of defence and statement of one of the defence witness has already been recorded, there is no good ground for the transfer of the sessions trial. All the allegations, made against the accused persons, are prior to the start of the sessions trial viz.; grant of second bail by the court below, medical treatment provided to Akhilesh Singh in custody, arrest of co-accused in some another district. All these allegations do not make out a case for transfer. About the criminal history of Akhilesh Singh, opposite party No. 2, it is submitted that the petitioner in para 34 of this transfer petition, has himself mentioned that in most of the cases, the accused Akhilesh Singh has been acquitted.

5. It is further contended that at the time of occurrence of the case, Sri Manoj Kumar Pandey, real brother of deceased/petitioner was the Chairman of Nagar Palika, Raebareli from B.J.P. It was the Government of B.J.P. Thereafter, he joined Samajwadi party (S.P.) in the Government of S.P. and he was elected on an important post in the Board of Revenue and was given the status of a State Minister. Akhilesh Singh was M.L.A. from Congress Party. False charge-sheet was submitted against him because he was from Congress Party and on the date of his surrender on 2.9.2002, he was suspended from the Congress Party. It is further submitted that petitioner and his family members have long criminal history to their credit which has been filed along with the supplementary short counter affidavit. It is further submitted that it is incorrect that opposite party No. 2 has any influence in district Raebareli, as he is lodged in District Jail, Kanpur since long. Therefore, the facts mentioned above, clearly show that there is no ground for transfer of the Sessions Trial No. 41 of 2003 from Sessions Division, Raebareli to another Sessions Division. In such circumstances, this petition is liable to be dismissed.

6. It is on record and is also not disputed that the first bail application was moved on behalf of opposite party No. 2 before the Sessions Judge, Rae Bareli in the year 2002. The same was not decided by the concerned Sessions Judge and it was transferred to the court of Additional Sessions Judge of which Sri Syed Hasan was the Presiding Officer. The said application was rejected by passing a detailed order on the merits of the case. Thereafter, the second bail application was moved on medical ground of opposite party No. 2 which was allowed by the same Presiding Officer within a short period of the rejection of first bail application. It has also been cancelled by this Court and the cancellation of bail was under challenge before the Apex Court. It is expected from the Sessions Judge to decide the bail application himself in heinous crimes. But such type of bail application are transferred to Additional Sessions Judge for saving his skin and roped the Additional Sessions Judge by transferring the bail applications. In this case, the matter was very serious between both the parties. Therefore, Sessions Judge, Rae Bareli, who was posted as Sessions Judge, should have decided the first bail application and not to transfer the second bail application. This controversy could be avoided by the concerned Sessions Judge, who was posted in the year 2002. It is expected from an Sessions Judge that he has information regarding the activities of the parties regarding the disposal of the cases and bail applications and such manner, the bail application, which was transferred to the court of Additional Sessions Judge, should have been recalled and should have been decided by himself. In such circumstances, the concerned Sessions Judge was escaping his liability for deciding the bail applications in even heinous crime by sending the same to the court of Additional Sessions Judge of the district. However, Sri Syed Hasan, who was the Presiding Officer of the court Additional Sessions Judge, Rae Bareli, has been punished due to granting the second bail application by this Court by an order passed on administrative side and had been reverted to the cadre of Nyayik Service from the cadre of Higher Judicial Service. He is also not posted in district Rae Bareli. According to the record, it appears that the above sessions trial was pending before the Additional Sessions Judge, Rae Bareli of which Sri Heera Lal was the Presiding Officer who retired from service in the month of August, 2007. Later on, the above sessions trial was transferred to the court of Additional Sessions Judge of which Sri Vimla Prasad was the Presiding Officer. The whole prosecution evidence have been recorded and the statement of accused persons have also been recorded by the trial court. Further, the statement of one defence witnesses was also recorded by the trial court. Now, Sri Vimla Prasad had also retired from service on 30.11.2007. The main allegation of any kind, have been made against Sri Vimla Prasad although two affidavits of two defence witnesses have been filed making the allegation of demand of Rs. 25 lacs from the Counsel of opposite party No. 2 for acquitting him in the case. Now, since Sri Vimla Prasad, the Presiding Officer of the Court where the trial was pending, had already retired, and before his retirement, the sessions trial in question had already been transferred by the Sessions Judge, Rae Bareli to the court of Additional Sessions Judge-VII, from the court of Additional Sessions Judge-V, there is now no allegation against the Additional sessions Judge-VII, where the sessions trial is pending. In such circumstances, this transfer application has already become infrutuous.

7. So far as the allegation made against the Sessions Judge is concerned, the sessions trial in question is not pending before him. In judicial estimation, it is not expected from the Sessions Judge, Rae Bareli that he will put pressure upon the Presiding Officer where the trial is pending. Although, the Sessions Judge himself had transferred the trial during the course of transfer application , before the retirement of Sri Vimla Prasad. Therefore, Sessions Judge, Rae Bareli has acted fairly in transferring the case from the court of Additional Sessions Judge-V to Additional Sessions Judge-VII, Rae Bareli.

8. There is no allegation in this transfer application against the transferee court and the trial is at the stage of defence evidence. In such circumstances, there is no chance to pressurize the petitioner or the prosecution witnesses by opposite party No. 2 or by any person on his behalf. Although, the opposite party No. 2, is the sitting M.L.A. of Congress Party, within the same area, it does not mean that he had over powered all the judicial officers of the rank of Sessions Judge as well as Additional Sessions Judge.

9. This contention has also no force that in one other murder case the deceased was the person of group of opposite party No. 2 and the accused are of the group of the petitioner. The trial of the said murder case was transferred to other district. As the present case is at the stage of defence evidence and the evidence of all the prosecution witness have already been recorded, the trial of this case cannot be transferred to any Sessions Division at this stage. It also appears that both the parties are influential. It has also been held in Pal Singh and Anr. v. Central Bureau of Investigation and Ors. 2005 (12) SCC 320 as under:

B. Criminal Procedure Code, 1973 – Section 407-Transfer of case-When permissible-Case in final stages of trial-40 witnesses already having been examined, 15 witnesses remaining-Propriety of transfer-In such a situation, transfer of case, held, not proper.

10. The opposite party No. 2, on the other hand, is in judicial custody for more than about two years. This Court had already directed that the trial should be concluded expeditiously on day to day basis. Similarly, the Apex Court has also expected to decide the case expeditiously at the earliest.

11. After considering the facts and circumstances of the case, as well as the submissions made by the learned Counsel for the parties, there is no force in submissions made by the learned Counsel for the petitioner for transferring the sessions trial in question to any other Sessions Division.

12. Consequently, this petition is hereby dismissed and the interim order is vacated. However, the trial court is directed to decide the case expeditiously at the earliest as per directions of this Court as well as of the Apex Court, as mentioned above.