High Court Kerala High Court

Prasob vs State Of Kerala on 8 January, 2009

Kerala High Court
Prasob vs State Of Kerala on 8 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 475 of 2008()


1. PRASOB,S.I.OF POLICE
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :08/01/2009

 O R D E R
              M.SASIDHARAN NAMBIAR,J.
            ===========================
              Crl.R.P.No.4202/2007 &
                    475 OF 2008
            ===========================

      Dated this the 8th day of January,2009

                       ORDER

Whether a Sub Inspector of Police could be

prosecuted for an act allegedly done by him while

acting or purporting to act in discharge of his

official duty, without obtaining sanction under

section 197 of the Code of Criminal Procedure?.

Whether dismissal of a petition filed for discharge

under section 245(2) of Code of Criminal Procedure

on the ground that Sub Inspector of Police is not

considering whether sanction is necessary to an

officer not removable from his office only with the

sanction of the Government and so sanction under

sub section (1) of Section 197 is not necessary is

a bar for considering the claim that sanction is

necessary as provided under sub section (2) of

Section 197 of Code of Criminal Procedure?. These

are the questions to be decided in these revision

petitions.

CRRP 475/08 & 4202/2007        2

     2.        Crl.R.P.4202/2007    is  filed  by   first

accused,         the   then  Sub  Inspector  of   Police,

Irinjalakuda challenging the order of dismissal of

C.M.P.768/2007 filed by him under sub section (2)

of Section 245 of Code of Criminal Procedure.

Crl.R.P.475/2008 is filed by him challenging the

order framing charge against him subsequent to the

dismissal of CMP 768/2007. First respondent is the

complainant. The complaint was filed before the

learned Magistrate alleging that the four accused

including the revision petitioner committed

offences under sections 323,324,341,342,427,506(i)

read with section 34 of Indian Penal Code. First

respondent was a practising lawyer. Case of the

first respondent in the private complaint was that

on 23.2.2006 at about 5 p.m he was manhandled by

the accused near Irinjalakuda Post Office after

wrongfully detaining him and also later at the

Police Station. Case of the revision petitioner is

that the incident occurred when revision

petitioner in his capacity as the Sub Inspector of

CRRP 475/08 & 4202/2007 3

Police was questioning the driver involved in a

collision of a car and bus at the public road on

23.2.2006, near Irinjalakuda Head post office at 5

p.m. It is the case of the revision petitioner

that first respondent interfered and obstructed the

official duties of the revision petitioner as a

public servant and he caught hold of his uniform

and also beat him and therefore along with the

police constables, first respondent was arrested

and at that time some force had to be used and

first respondent was then taken to Irinjalakuda

Police Station and Crime 111/2002 of Irinjalakuda

Police Station for the offences under sections

341,353 and 332 of IPC was registered. It is

contended that first respondent escaped from police

custody with the help of his friends and another

crime 113/2002 of Irinajalakuda Police Station was

reigistered for the offences under section 143,147,

506(i),225(b), 353 read with section 149 of IPC

was registered and the private complaint was lodged

as a counterblast to the criminal cases registered

CRRP 475/08 & 4202/2007 4

against him and as the revision petitioner at the

time of the alleged commission of the offences was

discharging his official duty as the Sub Inspector,

he is entitled to the protection under Section 64

of Police Act and without obtaining sanction he

cannot be prosecuted. It is also contended that

without obtaining sanction as provided under

section 197 of Code of Criminal Procedure

prosecution as against him will not lie. First

respondent resisted the claim contending that

revision petitioner did not commit the offences in

discharge of his official duty. It was contended

that revision petitioner cannot inflict injuries on

first respondent as done in this case and offences

under sections 323,324, 427 and 506(i) cannot be

committed while performing his official duty and

therefore no sanction is necessary either under

section 64 of the Police Act or Section 197 of the

Code of Criminal Procedure. It was also contended

that for the very same purpose revision petitioner

had earlier filed CMP 9899/2005 which was

CRRP 475/08 & 4202/2007 5

dismissed on 25.2.2006 and another petition for the

same relief is not maintainable. Learned

Magistrate as per order dated 17.9.2007 though

found that dismissal of the earlier petition is

not a bar, dismissed the application holding that

sanction is not necessary under section 197(1) of

the Code of Criminal Procedure as revision

petitioner being a Sub Inspector is not a public

servant who is removable only by the State

Government as provided under sub section (1) of

Section 197 of Code of Criminal Procedure.

Revision is filed challenging the order contending

that in view of the Division Bench decision of this

court in Sarojini v. Prasannan (1996 (2) KLT 859),

no prosecution will lie against a Sub Inspector of

Police or a Police Constable in respect of the act

committed by him as a public servant in discharge

of his official duty under sub section (2) of

Section 197 in view of the Notification issued by

the Government dated 16.12.1997 which was followed

CRRP 475/08 & 4202/2007 6

by this court in Shoukkathali v. State of Kerala

(2005(3) KLT 634). Learned counsel relying on the

decision in Shoukkathali’s case and the Apex Court

in Sankaran Moitra v. Sadhna Das (2006(4) SCC 584),

Rakeshkumar Mishra v. State of Bihar (2006) 1 SCC

557) argued that sanction is mandatory as provided

under section 197 of Code of Criminal Procedure to

prosecute the revision petitioner as he was

discharging his official duty as a Sub Inspector of

Police at the time of alleged commission of the

offence and therefore learned Magistrate should

have discharged the petitioner under section 245(2)

of Code of Criminal Procedure.

3. Learned counsel appearing for first

respondent relying on the decision of the Apex

Court in Amrik Singh v. State of Pepsu (A.I.R. 1955

S.C.309) and in Sankaran Moitra’s Case (supra)

argued that revision petitioner cannot commit an

offence under section 323 and 324 and claim that

those offences were committed while discharging

CRRP 475/08 & 4202/2007 7

his official duty and therefore no sanction is

necessary. Learned counsel also argued that when

the earlier petition filed by the revision

petitioner was dismissed by the learned Magistrate,

a second application will not lie and therefore

there is no reason to interfere with the order

passed by the learned Magistrate.

4. Sub section (2) of Section 245 of the Code

of Criminal Procedure provides that nothing in the

section shall be deemed to prevent a Magistrate

from discharging the accused at any previous stage

of the case if he considers the charge to be

groundless after recording reasons. Under sub

section (1) of Section 245, if after recording the

evidence as provided under section 244 of Code of

Criminal Procedure the Magistrate considers that no

case against the accused has been made out which if

unrebutted would warrant his conviction,

Magistrate shall discharge him after recording

reasons. The discharge provided under sub section

(1) is after recording the evidence as provided

CRRP 475/08 & 4202/2007 8

under section 244 and considering the evidence and

satisfying that even if the said evidence stand

unrebutted, the accused cannot be convicted. But

sub section (2) of Section 245 of Code of Criminal

Procedure enables the Magistrate to discharge the

accused before recording the evidence under

section 244, if he considers the charge to be

groundless.

5. Section 197(1) of Code of Criminal

Procedure provides that when any person who is a

public servant not removable from his office save

by or with sanction of the Government is accused

of any offence alleged to have been committed by

him while acting or purporting to act in the

discharge of his official duty, no court shall take

cognizance of such offence except with the previous

sanction as provided under clause (a) or clause

(b) as the case may be. Sub section (2) provides

that no court shall take cognizance of any offence

alleged to have been committed by any member of the

Armed Forces of the Union while acting or

CRRP 475/08 & 4202/2007 9

purporting to act in the discharge of his official

duty except with the previous sanction of the

Central Government. Learned Magistrate holding

that revision petitioner is only a Sub Inspector of

Police who is not a public servant removable from

his office only with the sanction of the

Government held that sub section (1) of Section 197

is not attracted. As rightly pointed out by the

learned counsel appearing for revision petitioner,

applicability of sub section (2) of Section 197 of

the Code in view of the Notification issued by the

State Government was not considered by the learned

Magistrate, evidently because the decision of the

court on the point was not brought to the notice of

the learned Magistrate. That question was

considered by the Division Bench of this Court in

Sarojini’s case (supra). By Notification dated

16.12.1977 State of Kerala directed that sub

section (2) of Section 197 of the Code shall apply

to all members of Forces charged with the

maintenance of public order. Under sub section (3)

CRRP 475/08 & 4202/2007 10

of Section 197, State Government may by

notification, direct that provisions of sub

section (2) shall apply to such class or category

of the members of the Forces charged with the

maintenance of public order as may be specified

therein, wherever they may be serving, and

thereupon the provisions of that sub-section will

apply as if for the expression “Central

Government”occurring therein, the expression “State

Government” were substituted. Construing the

notification in the light of sub section (3) of

Section 197 of the Code, the Division Bench held

that by the Notification provisions of sub section

(2) have been made applicable to members of Kerala

State Police Force charged with maintenance of

public order who formed a class of Police Force and

though conceptually distinct, law and order are

perhaps two sides of the same coin and it is

unnecessary that there should be anything specific

to show that those charged with maintenance of law

and order have also been entrusted with the

CRRP 475/08 & 4202/2007 11

maintenance of public order which is not so

different or unrelated to require a specific

investiture but is implicit in the former function.

It was therefore held that even for prosecuting a

Sub Inspector of Police or a Police Constable

sanction as provided under sub section (2) of

Section 197 is necessary and the decision to the

contrary by a learned single Judge in Muhammed v.

Sasi (1985 KLT 404) is not good law. It was held

that if there is reasonable nexus between the

impugned act/offence and discharge of his official

duty, he is entitled to the protection intended by

the Notification. This decision was followed by

this Court in Shoukkathali’s case (supra).

Therefore revision petitioner who was admittedly a

Sub Inspector of Police, having jurisdiction in

that area and was discharging his official duty is

definitely entitled to claim the protection under

section 197(2) of the Code of Criminal Procedure,

provided the act alleged was done in discharge of

his official duty as a public servant.

CRRP 475/08 & 4202/2007 12

6. Though learned counsel appearing for first

respondent argued that revision petitioner is not

entitled to file another petition for the same

relief in view of dismissal of CMP 9899/2005 on

25.2.2006, by the said order learned Magistrate

did not consider the question whether revision

petitioner is entitled to the protection under sub

section (2) of Section 197 of the Code. As that

aspect was not decided earlier it cannot be said

that an application will not lie, especially when

sub section (2) of Section 245 enables the court to

discharge the accused at any stage prior to the

stage under sub section (1) of Section 245 of Code

of Criminal Procedure.

7. The crucial question then is whether the

alleged acts done by the revision petitioner was

in discharge of his official duty.

8. Section 197 provides for sanction to take

cognizance of an offence committed by an accused,

while acting or purporting to act in discharge of

his official duty. Even according to first

CRRP 475/08 & 4202/2007 13

respondent, the alleged incident occurred at the

time when revision petitioner was discharging his

duty as Sub Inspector of Police. The case is that

when a car collided with a bus at the scene of

occurrence and revision petitioner was questioning

the driver, first respondent intervened. Though

learned counsel appearing for first respondent

argued that in discharge of his official duty, or

purporting to discharge his official duty revision

petitioner is not entitled to cause any hurt or

commit the offences alleged and therefore no

sanction to prosecute is necessary, the question

whether hurt if any caused is as alleged by first

respondent or as claimed by revision petitioner is

to be decided only after recording the evidence.

It is the case of the revision petitioner that

while he was discharging his duty as a public

servant, first respondent intervened and caused

obstruction in discharge of his official duty and

caught cold of his shirt and therefore revision

petitioner along with the police constables had to

CRRP 475/08 & 4202/2007 14

arrest the first respondent and in that process had

to use some force. Whether it is correct and

justifiable are matters which could be decided

only on recording the evidence. But in view of the

settled legal position in Sankaran Moitra’s case

(supra) and Rakeshkumar Mishra’s case(supra) it

cannot be said that even if the act alleged by

first respondent occurred, it was not done by the

revision petitioner not in the discharge of his

duty as a public servant. Therefore finding of

the learned Magistrate that sanction is not

necessary is not correct. The fact that sanction

is necessary to prosecute the revision petitioner

does not mean that revision petitioner cannot be

prosecuted. It only means that for the purpose of

prosecuting revision petitioner first respondent

has to obtain sanction under section 197(2) of

Code of Criminal Procedure and the order of

discharge will not amount to an order of acquittal.


     The     order     passed  in  C.M.P.768/2007  dated

17.9.2007 is not sustainable and it is to be        held

CRRP 475/08 & 4202/2007        15

that    revision       petitioner  cannot be   prosecuted

without      obtaining     sanction  as  provided   under

section 197(2) of Code of Criminal Procedure.

Crl.R.P.4202/2007 is allowed. Revision

petitioner is discharged under section 245(2) of

the Code of Criminal Procedure holding that

sanction as provided under section 197(2) of Code

of Criminal Procedure is necessary to take

cognizance of the offence alleged against the

revision petitioner. It is made clear that after

obtaining sanction first respondent is entitled to

proceed against the revision petitioner.

In view of the order in Crl.R.P.4202/2007

Crl.R.P.475/2008 is disposed of setting aside the

charge framed as against the revision petitioner.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

W.P.(C).NO. /06

———————

JUDGMENT

SEPTEMBER,2006