High Court Punjab-Haryana High Court

Mahender Singh Kadian … vs State Of Haryana on 28 November, 2008

Punjab-Haryana High Court
Mahender Singh Kadian … vs State Of Haryana on 28 November, 2008
CRIMINAL REVISION NO.2010 OF 2004                                  :{ 1 }

IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                    DATE OF DECISION: NOVEMBER 28 , 2008

      Mahender Singh Kadian (Ex.Tehsildar)

                                                             .....Petitioner

                                          VERSUS

      State of Haryana

                                                              ....Respondent



CORAM:- HON'BLE MR.JUSTICE RANJIT SINGH

1. Whether Reporters of local papers may be allowed to see the judgement?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?



PRESENT:             Mr. N. K. Sanghi, Advocate,
                     for the petitioner.

                    Mr. Yashwinder Singh, AAG, Haryana,
                    for the State.

                                  ****

RANJIT SINGH, J.

These two revision petitions bearing Criminal Revision

Nos.2010 and 2011 of 2004 (Mahender Singh Kadian

(Ex.Tehsildar) Vs. State of Haryana), filed by the same

petitioner are being disposed of together. In one petition, the

grievance is that the separate charges made in respect of two FIRs

be tried together as is envisaged under Section 219 Cr.P.C, whereas

in the second revision petition, contrary relief is claimed to urge that

these offences, which have been charged and are being tried
CRIMINAL REVISION NO.2010 OF 2004 :{ 2 }

together, should be tried separately in terms of Section 218 Cr.P.C.

Pleading that the petitioner has been falsely implicated in

a case as there was no ban on registration of a sale deed, the

petitioner, who was a Tehsildar, is unnecessarily and falsely being

prosecuted for accepting gratification for arranging registration of a

sale deed by the complainant. Pawan Kumar, complainant,

presented one application against the petitioner, alleging that there

was a ban on registration in the month of July 2001 and he enquired

from the petitioner, who assured him that he would get the ban

removed, for which purpose he demanded sum of Rs.15 lacs. The

complainant alongwith some other property dealers arranged the said

amount and made the payment to the petitioner on 31.7.2001 at his

residence. The ban, however, was not got lifted and when the

complainant questioned him about the same, the petitioner

threatened him to implicate in a false case. It is on this basis that the

FIR No.159 dated 18.3.2002 was registered against the petitioner

under Sections 13 and 13 (ii) of Prevention of Corruption Act, (for

short, “the Act”).

Upon completion of investigation, the petitioner has been

charge sheeted by Special Judge, Rohtak, vide his order dated

24.8.2004 and charge accordingly has been framed on 28.8.2004.

There is another FIR registered against the petitioner on 17.6.2002

under Sections 409, 167 IPC and 13(i)(d) of the Act. Allegations in

this FIR are that D.S.P, State Vigilance Bureau, had submitted a

complaint for registration of a case against the petitioner on the basis

of enquiry. This enquiry was conducted against the accused on the

allegation that Pawan Kumar had obtained a sum of Rs.15 lacs from
CRIMINAL REVISION NO.2010 OF 2004 :{ 3 }

property dealers for getting ban lifted for registration of the sale deed

and that the petitioner had also taken one Maruti car, leading to

ultimately causing loss to the State, amounting to Rs.6,72,873/- and

another sum of Rs.9,34,215/-, which was a wrongful gain to him. The

petitioner had also allegedly violated some direction in regard to

leasing a land, for which he was appointed as a Receiver. These

allegations were enquired into and ultimately the petitioner was

challenged for these offences. In this regard also, charges have

been framed against the petitioner.

Learned counsel for the petitioner would submit that two

separate charges have been framed against the petitioner pertaining

to these two FIRs but both are under the Prevention of Corruption

Act and having been committed within a period of one year, could

have been joined together in terms of Section 219 of Cr.P.C. Section

219 Cr.P.C. provides that three offences of the same kind within year

may be charged together. It reads as under:-

“219. Three offences of same kind within year may be

charge together.-

(1)When a person is accused of more offences than one

of the same kind committed within the space of twelve

months from the first to the last of such offences,

whether in respect of the same person or not, he may

be charged with, and tried at one trial for, any number

of them not exceeding three.

(2) Offences are of the same kind when they are

punishable with the same amount of punishment under

the same section of the Indian Penal Code (45 of 1860)
CRIMINAL REVISION NO.2010 OF 2004 :{ 4 }

or of any special or local law:

Provided that, for the purposes of this section, an

offence punishable under Section 379 of the Indian

Penal code (45 of 1860) shall be deemed to be an

offence of the same kind as an offence punishable

under Section 380 of the said Code, and that an

offence punishable under any section of the said Code,

or of any special or local law, shall be deemed to be an

offence of the same kind as an attempt to commit such

offence, when such an attempt is an offence.”

No doubt, when a person is accused of more than one

offence of the same kind, which are committed within a space of 12

months, he may be charged with and tried at one trial for any number

of them not exceeding three. Reading of Section 219 Cr.P.C would

not mean that whenever any offences of the same kind are

committed within a period of one year, they are to be tried together.

In fact, joining together of different offences at one trial may lead to

embarrass the accused person and this aspect was considered by

the Law Commission even while prescribing the period of 12 months

for joining the offences of the same kind for one trial under Section

219 Cr.P.C. This Section bars only single trial of more than three

offences of the same kind committed within a space of year. It does

not mean that if the accused had committed 50 offences in the

course of 12 months, only three offences should be tried and rest

abandoned. He may be tried in batches of three at each trial under

separate charges. This Section apparently merely authorizes a

combination of three offences in one trial. It does not bar a separate
CRIMINAL REVISION NO.2010 OF 2004 :{ 5 }

trial of an accused for each separate offence. The effect of the

Section is not to make three offences which are tried together under

its provision as one offence. The offences continue to be separate

though there is only one trial for all of them. This Section, as such, is

not making a provision of any binding nature that offences of the

same kind committed during the period of 12 months are to be tried

together. They may be tried together and this course, if adopted by

the Court, would be permissible but it can not be said that whenever

three offences of the same kind are committed within a space of 12

months, they are to be tried together. This Section 219 Cr.P.C., in my

view, can not be read in this manner. A joint trial of distinct offences

may sometimes lead to confusion and in such cases the Court

generally would refuse to try more than one offence. The accused

person would not have a right to ask for one trial in respect of two

offences, may be of same kind. Accordingly, no case for issuing

directions to direct joint trial of the petitioner for these two offences

arising out of two separate FIRs, though committed within a period of

one year, is made out. It is held in Chhutanni Vs. The State of

Uttar Pradesh, AIR 1956 Supreme Court 407 that there is no

irregularity or illegality in holding separate trial of the same accused

for each of the offences committed by him, even though a single trial

in respect of all those offences is permissible under the Code. I am

not inclined to accept this plea.

In Criminal Revision No.2011 of 2004, the petitioner’s

prayer is to the contrary. Is not it a contradiction in itself? It may show

that the petitioner may be aiming to delay the trial. In this case, the

Vigilance Bureau, has filed a challan against the petitioner under
CRIMINAL REVISION NO.2010 OF 2004 :{ 6 }

Section 409, 167 IPC and 13(i)(d) of the Act on three counts. It is

alleged that petitioner being Tehsildar auctioned the land belonging

to Hindu Education Society in May 2001 for Rs.2,92,000/- whereas

this land was auctioned by S.D.M., Meham, on 14.2.2001 for

Rs.3,62,000/-. From this, it is alleged that he has committed an

offence under Section 13 of the Act. Second allegation against the

petitioner is that he was appointed as a Receiver regarding some

land situated in village Sanghi and on 26.6.2001, he prepared

documents mentioning that Surat Singh, Pardhan, be appointed as a

Receiver and thus, allegedly committed offence under Section 167

I.P.C. Third allegation against him is that he has retained different

amount of cash, which was on account of drought relief but

dishonestly or fraudulently converted the same for his own use. This

action of the Court in framing three charges, which are committed at

different times, at different areas and putting them for trial together is

being challenged in this revision petition. The counsel submits that

this action of the Court would be in violation of the provisions of

Section 218 Cr.P.C. Section 218 makes a provision for separate

charges for distinct offences. It reads as under:-

“218. Separate charges for distinct offences.- (1) For

every distinct offence of which any person is accused

there shall be a separate charge, and every such charge

shall be tried separately:

Provided that where the accused person, by an

application in writing, so desires and the Magistrate is of

opinion that such person is not likely to be prejudiced

thereby, the Magistrate may try together all or any
CRIMINAL REVISION NO.2010 OF 2004 :{ 7 }

number of the charges framed against such person.

(2) Nothing in sub-section (1) shall affect the operation of

the provisions of Sections 219, 220, 221 and 223 Cr.P.C.”

A perusal of Section 218(1) would show that for every

distinct offence, there is to be a separate charge and further that

every such charge is to be tried separately. There is then a proviso

under this Section as per which where the accused person so

desires and gives in writing and the Magistrate is of the opinion that

such person is not likely to be prejudiced thereby the Magistrate may

try together all or any number of charges framed against such

person. It is specifically provided that sub-section (1) shall not

effect the operation of provisions of Section 219, 220, 221 and 223

Cr.P.C. It is pleaded that there is no connection with the charges and

they are also not committed in the same series of act and so should

be separately charged and tried.

In criminal trial, the first and primary object is requirement

of a fair trial. The various provisions of the Code seeks to secure this

object by laying down various provisions. For every offences, there

should be a separate charge as required under Section 218 Cr.P.C.

except in certain specified cases. This is sought to be achieved, so

that the object of fair trial is not nullified by joinder of numerous and

unconnected charges. The exception, carved out to this in the form of

Section 219 Cr.P.C., which again is based on some rational principle

and this is to avoid multiplicity of proceedings. The principle as laid

down in Section 219 Cr.P.C is that if a criminal act has several

aspects, all of them should be adjudged together. It may need a

notice that there was no provisions for an accused person to make
CRIMINAL REVISION NO.2010 OF 2004 :{ 8 }

an application to try together any number of charges framed against

him under Section 233 of the Code, which corresponds to Section

218 Cr.P.C., where such provision has now been made. In fact, the

law in regard to joinder of charges and joint trial is contained in

Sections 218 to 223 Cr.P.C. All these Sections are, as such, to be

read together and not in isolation inasmuch as they deal with the

same subject matter and set out different aspect of it. (See Willie

(William) Slaney Vs. State of Madhya Pradesh, AIR 1956

Supreme Court 116). Section 218 Cr.P.C. provides a general rule

that for every distinct offence, there shall be a separate charge.

The grievance of the petitioner in the present case is not

that separate charges have not been framed but plea is that these

separate charges, being distinct, can not be tried together and

should be tried separately. There are exception to this Rule as laid

down in Section 218 Cr.P.C in the form of Sections 219, 220 and 221

Cr.P.C. As already noticed, Section 219 Cr.P.C., talks of trial of three

offences of the same kind, which can be tried together when

committed within a period of one year. Similarly, Section 220 Cr.P.C

provides that if one series of acts so connected together as to form

the same transaction, more offences than one are committed by the

same person, he may be charged with, and tried at one trial for,

every such offence. Then Section 223 Cr.P.C. talks of joint trial of

persons who can be charged jointly. It has been viewed that

question whether two or more charges can be tried together in one

trial or not is a matter of discretion of the Trial Court to be exercised

with regard to the facts of each case. A factor which the Trial Court is

to bear in mind in exercising the discretion is that the joinder should
CRIMINAL REVISION NO.2010 OF 2004 :{ 9 }

not result in such oppression towards the conduct of defence so as

to occasion miscarriage of justice. (see The State of Andhra

Pradesh Vs. Cheemalapati Ganeswara Rao and another, AIR

1963 Supreme Court 1850).

It may be noticed that three offences charged against the

petitioner are committed within a period from May 2001 to December

2001. These offences are committed within a period of one year.

They relate to the conduct of the petitioner in his capacity as

Tehsildar. Charge No.1 concerns the auction, which the petitioner

conducted and Charge No.2 is concerning his being Receiver of a

property. The 3rd charge relates to dishonest misappropriation of

drought relief fund. Since the primary object of all these rules is to

grant fair trial and Trial Court is required to see that exercise of

discretion in joining the charges should not result in oppression

towards the defence so as to occasion miscarriage of justice, the

prayer made by the petitioner seems to have basis and may require

consideration. It has otherwise been held that provision of this

Section must be strictly applied as separate trial is a rule and joint

trial is an exception. (See Willie (William) Slaney’s case (supra).

The words used in the Section is `a distinct offence’, which would

mean, offences which have no connection with each other. Offences

falling under different Sections of penal enactment and the offences

committed on different occasions, even though may fall under same

Section, would be distinct offences. The effect of non compliance of

this rule and mis-joinder of charges would be as provided in Section

464 Cr.P.C. As per this Section, no finding, sentence or order by a

Court of competent jurisdiction shall be deemed to be invalid merely
CRIMINAL REVISION NO.2010 OF 2004 :{ 10 }

on the ground that no charge was framed or on the ground of any

error, omission or irregularity in the charge including any misjoinder

of charges, unless in the opinion of the Court of appeal, confirmation

or revision, a failure of justice has in fact been occasioned thereby.

Accordingly, where failure of justice is likely to take place, such

irregularity in misjoinder of charges may ultimately effect the trial as

such. It appears that the offences for which the Trial Court is trying

the petitioner jointly are different and distinct and trial, as held, may

not be in tune with the provisions of Section 218 of Cr.P.C. It is also

seen that so far the petitioner has not filed any application before the

Trial Court, making such a prayer as made in the petition. Under the

circumstances, it would be appropriate to direct the petitioner to

move an application before the Court, praying for a separate trial for

these distinct offences. It is not permissible to accept the prayer of

the petitioner that he is required to be discharged, as prayed in the

petition on these grounds. Because of misjoinder of charges, the

petitioner can not be ordered to be discharged. The trial is yet to

take place. The Court would consider the prayer of the petitioner for

a separate trial for these offences in terms of Section 218 Cr.P.C and

in case it comes to the conclusion that the offences are distinct and

separate, the Court would consider the prayer of the petitioner and

grant any appropriate relief, which may include a separate trial for

these offences. Needless to mention that the Court has to see

whether this joint trial of offences is a trial where distinct offences are

being tried together and such a mode is likely to prejudice the

petitioner or is likely to embarrass the defence of the petitioner,

which may lead to miscarriage of justice.

CRIMINAL REVISION NO.2010 OF 2004 :{ 11 }

Accordingly, Criminal Revision No.2010 of 2004 is

dismissed. Criminal Revision No.2011 of 2004 is disposed of with the

direction to the petitioner to move an appropriate application before

the Trial Court asking for separate trial for these offences on the

grounds that may be considered relevant and appropriate by the

petitioner. The prayer of the petitioner for his discharge on the

ground of misjoinder of charges is rejected.

November 28,2008                          ( RANJIT SINGH )
khurmi                                         JUDGE