High Court Punjab-Haryana High Court

Harbans Lal vs State Of Punjab And Another on 14 January, 2009

Punjab-Haryana High Court
Harbans Lal vs State Of Punjab And Another on 14 January, 2009
Criminal Misc. No. M- 41589 of 2005                                   (1)

IN THE HIGH COURT OF PUNJAB AND HARYANA AT CANDIGARH


                           Crl Misc. No. M- 41589 of 2005

                                        Date of Decision: 14.1.2009


Harbans Lal
                                                 .......Petitioner.
                           Vs.

State of Punjab and another
                                                .......Respondents.

CORAM:        HON'BLE MRS.JUSTICE DAYA CHAUDHARY.


Present:      Mr.H.S.Gill, Sr. Advocate, with
              Mr.Vivek Goyal, Advocate for the petitioner.
              Mr. KDS Sidhu, DAG, Punjab for respondent No.1.
              Mr.R.K.Girdhar, Advocate, for respondent No.2.
                                ***

Daya Chaudhary, J.

The present petition has been filed under Section 482 Cr.P.C.

for quashing of order (Annexure P-3) whereby sanction for prosecution of

the petitioner in case FIR No. 54 dated 5.11.2003 under Sections 7/13(2) 88

of Prevention of Corruption Act, P.S.Vigilance Bureau, Bathinda Range,

Bathinda, has been granted.

Briefly, the facts of the case are that in the year 2003, petitioner

Harbans Lal was working as an Accountant in the Head Post Office,

Faridkot and was also having charge of Assistant Post Master. Shri

R.Prince Narula, respondent No.2, a small savings agent, was also working

at Faridkot. On the complaint filed by respondent No.2, FIR No. 54 dated

5.11.2003 was registered under Section 7/13(2) 88 of Prevention of

Corruption Act, Police Station Vigilance Bureau, Bathinda for acceptance
Criminal Misc. No. M- 41589 of 2005 (2)

of Rs.500/- as bribe from him. The investigation of the case was conducted

into the allegations against the petitioner by Assistant Superintendent of

Post Office, Faridkot and the petitioner was found innocent. After

investigation, the vigilance bureau submitted the case for grant of sanction

for prosecution of the petitioner. The competent authority after considering

the record of the investigation as well as departmental inquiry conducted by

Assistant Superintendent, Post Office Faridkot and inquiry conducted by

District Magistrate, Faridkot, refused to grant sanction vide order dated

9.3.2004. Later on, on the basis of another reference made, the competent

authority vide letter dated 28.7.2004 after consulting the inquiry conducted

by vigilance department as well as District Magistrate and Assistant

Superintendent, Post Office, Faridkot, found the petitioner innocent.

Accordingly, on the directions of Chief Director, Vigilance

Bureau, the Deputy Superintendent of Police (Vigilance), submitted

cancellation report before the Sessions Judge, which was not accepted.

Ultimately, the Superintendent Post Office, granted sanction

vide order Annexure P-3, which is the subject-matter of challenge in the

present writ petition.

Shri H.S.Gill, learned Senior Counsel for the petitioner, has

challenged the sanction order Annexure P-3 on various grounds. He argued

that senior officers of the Post Office Department i.e. Assistant

Superintendent conducted the departmental inquiry into the allegations, and

found the petitioner innocent and in the inquiry report itself, the petitioner

was found to be a dedicated worker. It has also been mentioned therein that

complainant Shri R.Prince Narula is a person of bad character and was

instrumental in getting wrong things done through the petitioner, which the
Criminal Misc. No. M- 41589 of 2005 (3)

petitioner refused to do so. It was further argued by Mr. Gill that the

District Magistrate had got the inquiry conducted into the allegations

against the petitioner, but it was found that the petitioner was wrongly

involved in a false case. The matter was put up before the competent

authority for grant of sanction which was declined by holding that the

petitioner has falsely been implicated. Subsequently also, the matter was

referred to the competent authority for grant of sanction, but the same was

declined vide order Annexure P-2.

Mr. Gill, learned Senior Counsel, vehemently argued that

grant of sanction for prosecution in such cases is not simply a formality but

a statutory function and the said power is to be exercised after thorough

consideration of all the facts and circumstances of the case and that power

once exercised cannot be reviewed by the same or another authority. Mr.

Gill further argued that the trial Court cannot take cognizance of offence

without grant of valid sanction by the competent authority and, therefore,

the proceedings before the trial Court are liable to be quashed.

Learned counsel for the petitioner has also placed reliance on

judgments reported in Dr.Jaswinder Kaur Vs. State of Punjab and

another 2001(2) RCR (Crl.) 58; Mallikarjun Basalinagappa Balipadi

Vs. State of Karnataka 2005(2) RCR (Crl.) 263; Surjit Singh Vs. State

of Punjab and others 1980(1) ILR (P&H) 11; and Mohammed Iqbal

Bhatti Vs. State of Punjab 2006(2) RCR (Crl.) 430.

Separate written statements have been filed on behalf of the

respondents, which are on record.

Learned counsel for the State argued that DSP Vigilance

Bureau investigated the matter in compliance of the order dated 19.11.2004
Criminal Misc. No. M- 41589 of 2005 (4)

passed by learned District & Sessions Judge, Faridkot, and sanction was

accorded for prosecution after perusing the evidence on record.

In the written statement filed by respondent No.2, it has been

averred that the petitioner was caught red handed while accepting bribe of

Rs.500/- from the answering respondent. Learned counsel further argued

that the departmental inquiry and criminal proceedings are two different

things and it is for the trial Court to see whether the petitioner has

committed any offence and is liable to be punished under the Prevention of

Corruption Act, 1988 or not. Moreover, the cancellation report was

rejected by the learned Sessions Judge as the vigilance bureau failed to

produce the complete challan, including the sanction order, and it cannot be

said that the directions were given by the learned Sessions Judge for grant

of sanction. Mr. R.K.Girdhar, learned counsel for respondent No.2, has

placed reliance on a judgment of Hon’ble the Apex Court reported in State

of Karnataka through CBI Vs. C. Nagarajaswamy 2005 AIR (SC) 4308.

I have heard the arguments of learned counsel for the parties

and perused the documents on record.

It is an admitted fact that vide order dated 9.3.2004 (Annexure

P-1) no sanction was granted by the respondent and it was specifically

mentioned in the said order that the petitioner is an innocent and honest

worker and has falsely been implicated in the case at the instance of

respondent No.2, who wanted to get his wrong work done forcibly under

threats, whereas the petitioner refused to do his work. Again vide order

dated 28.7.2004 (Annexure P-2), the competent authority declined the

sanction by passing a speaking order.

The sanction has been accorded vide order Annexure P-3
Criminal Misc. No. M- 41589 of 2005 (5)

without any further investigation or without there being any material

collected by the concerned authority. Section 19 of the Prevention of

Corruption Act, 1988 prohibits a Court from taking cognizance of offence

punishable under Sections 7,10,13 and 15 except with the previous sanction

of the concerned Government. When there is no valid sanction, the Court

cannot take cognizance of the offence. Therefore, the FIR and other

consequential proceedings, including the sanction order, have to be

quashed.

In case Kashmir Singh Vs. State of Punjab and others,

(Crl.Misc.No.825-M of 1996) this Court quashed the order of sanction as

also the subsequent proceedings. The relevant portion of the judgment is

reproduced as under:

” There is nothing to show that he considered the

earlier rejection order or that any fresh material

was placed before him or that he found sufficient

reasons for rejecting the earlier order declining the

permission and for reviewing it. In these

circumstances, I am of the view that the Special

Secretary who accorded sanction under Annexure

P-8, has not applied his mind at all to the matter in

question before he accorded the sanction. Had he

applied his mind, then we would find mention in

his order about the earlier rejection and the reasons

for his coming to a different conclusion. Therefore,

I am of the view that the sanction (Annexure P-8)

to prosecute the petitioner is not valid…….

Criminal Misc. No. M- 41589 of 2005 (6)

Section 19 of the Prevention of Corruption Act,

1988, prohibits a Court from taking cognizance of

offences punishable under Sections 7,10,11,13 and

15 except with the previous sanction of the

concerned government. Therefore, when there is

no valid sanction, the Court cannot take

cognizance of the offence. Therefore, the FIR and

the other consequential proceedings including the

sanction order have to be quashed. Even if the

charge sheet has been filed, the position will be the

same since the court cannot take cognizance of the

offence without a valid previous sanction and the

absence of a vlid sanction goes to the root of the

matter affecting the very jurisdiction of the Court

to take cognizance of the offence. In the absence

of a valid sanction, the Court is not only prevented

from taking cognizance of the offence, but it

cannot, also convict the accused and, therefore, no

useful purpose will be served by allowing the FIR

concerned and the consequential proceedings to

continue. Hence this petition has to be allowed.”

It has been held that case of the petitioner is covered by the aforesaid ratio

as in absence of some fresh material or some technical infirmity, or some

clerical error, the competent authority had no power to review the earlier

order on merits.

The provisions of Section 19 of the Prevention of Corruption
Criminal Misc. No. M- 41589 of 2005 (7)

Act have also been considered by this Court in case of Hamesh Kumar Vs.

State of Punjab 1999(2) RCR (Crl.) 351. In para No.6 of the judgment, it

has been observed as follows:

“After considering the rival contentions of

the parties, I am of the considered opinion

that no prosecution can be launched against

the petitioner as the investigating agency has

not procured the valid sanction from the

competent authority and that order Annexure

P-16 which has been passed by respondent

No.3 does not give him the power to grant

valid sanction under Section 19 of the

Prevention of Corruption Act. Section 19 of

the Act has been incorporated in the Act

with a laudable purpose to safeguard the

interest of public servants so that these

persons may not be harassed unnecessarily

by unscrupulous litigants. The object of

Section 19 is to secure the interest of a

public servant from vexatious and frivolous

litigation so that the sword of tension may

not hang on his neck for years together. That

is the reason the legislature in its wisdom

has categorized the public servants into three

categories and has ultimately vested these

powers to the Central Government, State
Criminal Misc. No. M- 41589 of 2005 (8)

Government or to the authority competent to

remove a public servant from his office. The

scheme of the Act as I understand is that

after investigating the matter, the

investigating agency has to place the entire

evidence which has been collected during

the course of investigation including the

documents and the statements of the

witnesses before the competent authority

which is supposed to apply its mind in a

quasi-judicious manner so as to arrive at an

independent conclusion as to whether a

public servant has prima facie committed the

offence or not. Of course, the duty upon the

competent authority is onerous as it is to

formulate an opinion in an unbiased mind.

But once it formulates an opinion acting in a

quasi-judicious manner, then the

investigating agency cannot set at naught the

decision so taken by the competent

authority, the successor authority cannot

review the order once that power has been

exercised/discharged by a competent

authority at one point of time……”

In the case of Hari Singh Mann Vs. Harbhajan Singh Bajwa and others

AIR 2001 SC 43 the Supreme Court while considering the ambit of the
Criminal Misc. No. M- 41589 of 2005 (9)

power of review to be exercised by the High Court, observed as follows:

“There is no provision in the Code of

Criminal Procedure authorizing the High Court to review

the judgment passed either in exercise of its appellate or

revisional; or original criminal jurisdiction. Such a power

cannot be exercised with the aid or under the cloak of

Section 482 Cr.P.C.”

It is clear from the above-said judgments and the position of

law that power of review can be used for correcting a clerical or arithmetical

error. It cannot be used to correct an erroneous view that may have been

taken on the facts of a particular case. Moreover, the Hon’ble Supreme

Court of India has held that even inherent power under Section 482 Cr.P.C.

cannot be exercised by the High Court for reviewing its earlier orders.

Under the prevention of Corruption Act, there are no residuary or inherent

powers which are vested with the competent authority to review the orders

time and again. Once the competent authority has taken a conscious

decision on the basis of the relevant material and for relevant

considerations, the same would not be open to review. Otherwise, the

protection granted to the public servant under Section 19 would be

rendered nugatory. Once the investigating agency has submitted the entire

material, it has no further role to play and it is only for the competent

authority to decide whether the sanction for prosecution is to be given or

not. In the present case, while exercising power, the competent authority

had declined to give sanction twice. This order cannot be reviewed

subsequently without any material on the record.

Criminal Misc. No. M- 41589 of 2005 (10)

In view of the facts mentioned above, this petition is allowed.

The impugned order Annexure P-3, FIR No. 54 dated 5.11.2003 under

Sections 7/13(2) 88 of Prevention of Corruption Act, P. S.Vigilance Bureau,

Bathinda Range, Bathinda, and all consequential proceedings arising

therefrom are hereby quashed.

(Daya Chaudhary)
Judge
January 14, 2009
raghav