Allahabad High Court High Court

Haji Mohd. Wasim And Ors. vs State Of U.P. on 8 February, 1991

Allahabad High Court
Haji Mohd. Wasim And Ors. vs State Of U.P. on 8 February, 1991
Equivalent citations: 1992 CriLJ 1299
Author: B Kumar
Bench: B Kumar


ORDER

Brijesh Kumar, J.

1. By means of this petition under Section 482, Cr.P.C. the petitioners have challenged the order dated 22-10-90 passed by the Chief Judicial Magistrate, Rae Bareli in Case No. 1174 of 1990. By means of the said order, the application moved on behalf of the petitioners for exemption of their attendance was rejected and an order was passed for issue of non bailable warrants against the petitioners.

2. It appears that F.I.R. had been lodged against the petitioner accused-persons under Sections 147, 323, 324, 336, 307 and 426, I.P.C. at Police Station, Nasirabad, District Rae Bareli. It also appears that the accused petitioners were granted bail at the Police Station by Officer in charge. Thereafter it appears that a charge-sheet was submitted. On the date fixed, an, application was moved before the Magistrate to the effect that the petitioner, accused-persons, were on bail and were putting in appearance through their counsel. They also prayed for exemption of their personal appearance on that date. It was also pleaded in the application that the applicants were not required to seek further bail as they continued to be on bail as granted by the Police Officer in charge of the Police Station, even though the cognizance of the case was taken by the Court of the Judicial Magistrate. This application was rejected by the learned Magistrate and it was observed that it appeared that the accused applicants were under some misconception that they were not required to obtain bail from the Court since they had already been released on bail by the Police Officer-in charge. With the above observations the learned Magistrate rejected the application praying for exemption and ordered for issue of non-bailable warrants for securing their attendance.

3. The main contention of the learned counsel for the petitioner is that once they have been granted bail by a Police Officer, they are entitled to remain on bail all through up to the trial of the case and under the law they were not required to obtain a fresh bail order from the Court. It was submitted that merely for the fact that the Court of the Magistrate had taken cognizance of the offence on filing of the charge sheet by the Police does not mean that bail granted by the Police Officer-in charge would come to an end. In this connection Section 437, Cr.P.C. has been pressed into service. Relevant Sub-sections relied upon read as follows: —

437. When bail may be taken in case of non-bailable offence– (1) When any person accused of, or suspected of, the commission of any non-bailable offence is arrested or detained without warrant by an officer in charge of a police station, or appears or is brought before a Court other than the High Court or Court of Session, he may be released on bail, but.

(i) & (ii)…

(2) If it appears to such officer or Court at any stage of the investigation, inquiry or trial, as the case may be, that there are not reasonable grounds for believing that the accused has committed a non-bailable offence, but that there are sufficient grounds for further inquiry into his guilt, the accused shall, subject to the provisions of Section 446A and pending such inquiry, be released on bail, or, at the discretion of such officer or Court, on the execution by him of a bond without sureties for his appearance as hereinafter provided.

(3) to (7) …

4. On the basis of the above provisions it has been submitted that the said provisions do not differentiate between the bail granted by a Police Officer or by a Court, both orders stand at par. Once a bail has been granted by a Police Officer it will hold good until conclusion of the trial. The submission is that like the Courts the Police Officer is also entitled to grant bail at any stage of the proceedings, namely investigation, inquiry or trial.

5. It is difficult to accept the contention raised on behalf of the petitioners, it is a very broad proposition, which is sought to be canvassed, extending the powers of a Police Officer to grant bail parallel to that of Courts even during the inquiry and trial. This cannot be and is not the purport of the provisions contained under Section 437, Cr.P.C. If such a contention is accepted it will lead to some ridiculous consequences, for example, in a matter which may be pending trial before a Sessions Court, even in that matter a Police Officer in charge of the Police Station would be entitled to grant bail. This is what has been argued by the counsel.

6. Section 437, Cr.P.C. cannot be read in isolation. The other relevant provisions shall also have to be taken into account. Chapter XII of the Code of Criminal Procedure deals with investigation. In this connection it would be relevant to persue Sections 169 and 170 of the Code of Criminal Procedure. Section 169 reads as follows :–

169. Release of accused when evidence deficient.– If, upon an investigation under this Chapter, it appears to the officer in charge of the police station that there is not sufficient evidence or reasonable ground of suspicion to justify the forwarding of the accused to a Magistrate, such officer shall, if such person is in custody, release him on his executing a bond, with or without sureties, as such officer may direct, to appear, if and when so required, before a Magistrate empowered to take cognizance of the offence on a police report and to try the accused or commit him for trial.

A perusal of the above noted section would indicate that on conclusion of the investigation if it is found by the Officer in charge of the police station that there is no sufficient evidence or reasonable ground of suspicion to justify the forwarding of the accused to a Magistrate, he shall release the accused person, if in custody, on his personal bond or with sureties directing him to appear if and when so required before a Magistrate empowered to take cognizance. Obviously, in such a case there is no question for the accused person to appear before any Magistrate unless so required or directed by the Court. Sub-section (1) of Section 170, Cr.P.C. reads as under:–

170. Cases to be sent to Magistrate when evidence is sufficient.– If, upon an investigation under this Chapter, it appears to the officer in charge of the police station that there is sufficient evidence or reasonable ground as aforesaid, such officer shall forward the accused under custody to a Magistrate empowered to take cognizance of the offence upon a police report and to try the accused or commit him for trial or, if the offence is bailable, and the accused is able to give security, shall take security from him for his appearance before such Magistrate on a day fixed and for his attendance from day to day before such Magistrate until otherwise directed.

According to the above provisions if, on conclusion of the investigation, it appears to the police officer that there is sufficient evidence or reasonable ground, he shall forward the accused under custody to a Magistrate empowered to take cognizance of the offence. In case the offence made out is a bailable one and the accused is able to give security he shall take security from him for his appearance before a Magistrate on a date fixed for his attendance. It is clear that in case the evidence of non-bailable offence is sufficient he shall forward the accused under custody to the Magistrate. With culmination of the investigation he is empowered to take security bond only in cases which pertain to bailable offences if made out. There is no such power otherwise.

7. Learned counsel for the petitioner has submitted that once bail is granted by a police officer it holds good till trial as is the case when bail is granted by a Magistrate during inquiry, it is not necessary for the accused person to surrender before the Court of the Sessions at the time of commitment of the case. In this connection he has placed reliance upon a case reported in 1983 SCC (Cri) 53 : (1982 Cri LJ 1943) (Free Legal Aid Committee, Jamshedpur, v. State of Bihar). At the very out set it may be observed that this case does not pertain to grant of bail by a Police Officer. The grievance was in respect of a practice prevailing in certain Courts, requiring the accused persons to appear fortnightly even though they were on bail. This practice was decried by the Hon’ble Supreme Court. It was then held that while granting bail in the case triable by the Sessions the Magistrate should grant bail until completion of the trial. Otherwise it creates problem for the accused who has to surrender on commitment of the case and again to get bail from the Court of Session. In this connection reference to Section 209, Cr.P.C. was made which reads as follows:–

209. Commitment of case to Court of Session when offence is triable exclusively by it– When in a case instituted on a police report or otherwise, the accused appears or is brought before the Magistrate and it appears to the Magistrate that the offence is triable exclusively by the Court of Session, he shall–

(a) commit, after complying with the provisions of Section 207 or Section 208, as the case may be, the case to the Court of Session, and subject to the provisions of this Code relating to bail, remand the accused to custody until such commitment has been made;

(b) subject to the provisions of this Code relating to bail, remand the accused to custody during, and until the conclusion of, the trial;

(c) sent to that Court the record of the case and the documents and articles, if any, which are to be produced in evidence;

(d) notify the Public Prosecutor of the commitment of the case to the Court of Session.”

Thus under Clause (b) of Section 209, Cr.P.C. a Magistrate can grant bail until conclusion of the trial. Otherwise the accused will have to appear before the Court of Session on commitment and obtain a fresh bail order. There is no such parallel provision like Clause (b) in respect of police officer except that in bailable offences he can accept security while submitting report under Section 170, Cr.P.C.

8. The petitioners, therefore, cannot get any support for their contention from the case relied upon as indicated above nor can they claim parity between the release on bail by an officer in charge of the Police Station and bail granted by the Court of a Magistrate.

9. As observed earlier Section 437, Cr.P.C. cannot be read in isolation. It provides for grant of bail in general by different authorities and it also mentioned about different stages when bail can be granted but other provisions of the Code pertaining to different stages of prosecution will also have to be read while considering the question of power to grant bail by different authorities and courts at different stages and the scope of exercise of the power. My conclusion, on consideration of different provisions, as discussed earlier, is that the power of a Police Officer in charge of a Police Station to grant bail end the bail granted by him comes to an and with the conclusion of the investigation except in cases where the sufficient evidence is only that of a bailable offence, in which eventuality he can take security for appearance of the accused before the Magistrate on a day fixed or from day to day until otherwise directed. No parity can be claimed with an order passed by Magistrate in view of enabling provision, contained in Clause (b) of Section 209, Cr.P.C. under which the Committal Magistrate has been empowered to grant bail until conclusion of trial, which power was otherwise restricted to grant of bail by him during pendency of committal proceedings under Clause (a) of Section 209, Cr.P.C.

10. In view of the discussion held above, I find no illegality in the order passed by the learned Magistrate. The petition, therefore, is dismissed.