High Court Patna High Court - Orders

Md. Iqbal vs State Of Bihar &Amp; Anr on 9 July, 2008

Patna High Court – Orders
Md. Iqbal vs State Of Bihar &Amp; Anr on 9 July, 2008
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.463 of 2005
                                      MD. IQBAL
                                        Versus
                                 STATE OF BIHAR & ANR
                                     -----------

10/ 09-07-2008 Heard learned counsel for the petitioner and learned

counsel for the State.

None appears on behalf of Opposite Party No. 2.

This application has been filed for quashing the order

dated 24.4.2002 passed by Sri S.K. Agnihotri, Judicial Magistrate, Ist

Class, Patna in Complaint Case No. 2152 ( C )/2001 whereby and

whereunder he has taken cognizance under Section 323 of the Indian

Penal Code against the petitioner.

Shortly stated the case of the Complainant/ Opposite

Party No. 2 as put in the petition of the complaint filed on 24.11.2001

before the Chief Judicial Magistrate, Patna is that on 6.10.2001 he had

come to Patna to purchase computer parts for repairing disordered

computers of his training centre, namely, “Suchana Yewam

Pradhyogiki Kendra”, Chandani Chowk, Sheikhpura where he used to

provide computer education to the trainees. While the

Complainant/Opposite Party No. 2 was travelling from Patna to Bihar

Sharif on a private bus the petitioner-accused along with others

followed him by a jeep and intercepted the bus. The complainant was

forcibly brought down from the bus and boarded on the jeep along

with the computer parts said to have been purchased by him with cash

memo. It is alleged that petitioner-accused brought the complainant

to Patna in the said jeep and by putting the complainant in fear
2

extorted the belongings and all the purchased computer parts after

beating him with fists and slaps and misbehaved with the complainant.

It is said that a seizure list was prepared but a copy of the same was

not given to the complainant. The complainant on 8.10.2001 saw the

petitioner-accused in the office of Custom and Central Excise, Bailey

Road, Patna and then he came to know that the petitioner is the

Superintendent, Custom and Central Excise, posted in Patna.

Thereafter the complainant tried to get back all his belongings and

sent two notices through lawyer dated 19.10.2001 and 20.11.2001 but

no reply was given by the petitioner-accused. Thereafter the

complainant filed Complaint Case No. 2152 (C)/2001 before the

Chief Judicial Magistrate, Patna. It appears that the complainant was

examined on solemn affirmation and during enquiry under Section

202 Cr.P.C. three witnesses were examined and learned Magistrate

after being satisfied that there was material to proceed further against

the petitioner under Section 323 of the Indian Penal Code issued

summons against him. Against the said order the petitioner-accused

has preferred the present application before this Court.

Learned counsel submitted that though the alleged

occurrence took place on 6.10.2001 but the Complaint was filed in the

Court of C.J.M. on 24.11.2001. He submitted that the petitioner is the

Superintendent of Custom and Central Excise. He is a government

servant and, therefore, he can not be prosecuted in absence of the

required sanction under Section 197 Cr.P.C. He further submitted that

it is admitted position that on 6.10.2001 at 9.45 p.m. the seizure list
3

was made from the possession of the complainant. In this connection

he referred to the seizure list Annexure-2 and the statement of the

complainant Annexure-2/1 to the application. He further submitted

that the Deputy Commissioner, Customs (P) Division, Patna through

order dated 15.7.2002 confiscated the foreign origin miscellaneous

computer parts worth Rs. 42,650/- seized from the complainant in the

custom case.

Learned counsel then submitted that the petitioner did

not assault the complainant and even if the petitioner did something

more in excess of the requirements of the situation even then the same

is protected under Section 197 Cr.P.C. In support of his contention

reliance has been placed on a decision given in the case of Shri

Pancham Lal Versus Shri Dadan Singh reported in 1978 PLJR

480.

Learned State counsel submitted that the question of

sanction can be considered at subsequent stage also.

It is now admitted position that on 6.10.2001 at 9.45

p.m. the complainant was apprehended with foreign origin

miscellaneous computer parts. The computer parts were seized and a

seizure list was prepared and a copy of the same was given to the

complainant. Annexure-2/1 to the application indicates that he

admitted the seizure list before the Custom officials. It is also

admitted that the petitioner is a Central Government servant. The act

was performed by the petitioner in discharge of his official duty.

Admittedly no sanction was obtained in this case for the prosecution
4

of the petitioner. The decision relied upon by the petitioner’s counsel

supports his argument. In absence of sanction the order of cognizance

is bad in law.

In the facts and circumstances of the case, this

application is allowed and the order of cognizance dated 24.04.2002

against the petitioner is hereby quashed.

S.Sb/-                                               (Madhavendra Saran, J.)