PETITIONER:
RAKESH SAXENA
	Vs.
RESPONDENT:
STATE THROUGH C.B.I.
DATE OF JUDGMENT07/11/1986
BENCH:
MISRA RANGNATH
BENCH:
MISRA RANGNATH
BHAGWATI, P.N. (CJ)
CITATION:
 1987 AIR  740		  1987 SCR  (1) 173
 1986 SCC  Supl.  505	  JT 1986   903
 CITATOR INFO :
 RF	    1992 SC1701	 (37)
ACT:
 Constitution  of India, Article 136--Special  Leave--Grant-
ed-Charges  quashed--Reasons--Offences committed  more	than
six   years  ago  by  a	 trader	 in  the  lowest   rung	  of
hierarchy--ExtremelY  doubtful	whether trial would  end  in
conviction.
HEADNOTE:
    HELD: 1. The fact that the offences, if any, are alleged
to  have  been	committed more than six years  ago  and	 the
appellant  was	merely a trader at the lowest  rung  of	 the
hierarchy  in the Foreign Exchange Division of the Bank	 and
not a highly placed officer and the trial is bound to occupy
the  time of the' court of tint instance for not  less	than
two or three years in view of the complicated nature of	 the
case and even then, it is extremely doubtful whether it will
at all result in conviction no useful purpose will he served
by allowing the prosecutions to continue. [H-174A]
    However,  if the Bank has any legitimate  claim  against
the  appellant,	 it will he open to the Bank to	 pursue	 any
civil remedies which may be available to it. [174B]
JUDGMENT:
 CRIMINAL APPELLATE JURISDICTION: Criminal	Appeal	Nos.
563-64 of 1986
From the Judgment and Order dated 30.9.85 in the	High
Court of Delhi at New Delhi in Crl. M. (M) Nos. 1105 &	1106
of 1985.
M.R. Sharma and Dalveer Bhandari for the Appellant.
The Judgment of the court was delivered by
MISRA, J. Special leave granted.
 We have carefully considered the various aspects of the
case and we are of the view that having regard to the nature
of the dispute and the fact that the offences, if any,	are
alleged	to have been committed more than six years ago	and
the appellant was merely a trader at the
174
lowest	rung of the hierarchy in the Foreign Exchange Divi-
sion of the Bank and not a highly placed officer and	the
trial is bound to occupy the time of the court of first
instance for not less that two or three years in view of the
complicated nature of the case and even then, it is extreme-
ly doubtful whether it will at all result in conviction, no
useful	purpose will be served by allowing the	prosecutions
to continue. Hence, we allow the appeals and quash	the
charges	against the appellant. We may, however, make it
clear that if the Bank has any legitimate claim against	the
appellant, it will be open to the Bank to pursue any civil
remedies which may be available to it.
M.L.A.					       Appeals	 al-
lowed.
175