Bombay High Court High Court

Ramesh Kotecha vs The State Of Maharashtra on 28 June, 2010

Bombay High Court
Ramesh Kotecha vs The State Of Maharashtra on 28 June, 2010
Bench: V.M. Kanade
                                          1

            IN THE HIGH COURT OF JUDICATURE AT BOMBAY

                   CRIMINAL APPELLATE JURISDICTION




                                                                             
              CRIMINAL APPLICATION NO. 2966 OF 2010




                                                     
    Ramesh Kotecha                                             ...Applicant
        vs.
    The State of Maharashtra                                   ...Respondent




                                                    
    Mr.Subhash Jha i/b. M/s.Law Global for the
    Applicant.
    Mr.S.R. Shaikh, APP for the State.




                                         
                          ig                  CORAM : V.M. KANADE, J.

DATED : JUNE 28, 2010

P.C. :-

1 Heard the learned Counsel for the applicant

and APP for the State.

2 By this application which is filed under

Section 482 of the Cr.P.C., the applicant takes

exception to the order passed by the Chief

Metropolitan Magistrate, Esplanade, Mumbai, dated

18th June, 2010. By the said order, the learned

::: Downloaded on – 09/06/2013 16:03:56 :::
2

Magistrate was pleased to reject the application

made by the applicant s Advocate for exemption and

refused to cancel the non-bailable warrant. Brief

facts are as under :-

3 A complaint was filed against the present

applicant for the offence punishable under Section

354 of the IPC which was registered with the Cuffe

Parade Police Station, Mumbai. After filing of the

complaint, the complainant remained absent on umber

of dates. Thereafter, however, her statement was

partly recorded on 11th June, 2009. Thereafter, the

case was adjourned to 11th August, 2009, 27th August,

2009, 8th October, 2009, 24th November, 2009, 15th

December, 2009, 7th April, 2010, 13th April, 2010 and

finally to 18th June, 2010. On 13th April, 2010, when

the matter appeared before the court, complainant

Ms.Leena Francis Soaz was present and she informed

the trial court that she was contemplating not to

proceed with the case and therefore, sought time to

consider this aspect. The learned Magistrate,

::: Downloaded on – 09/06/2013 16:03:56 :::
3

accordingly, in view of the request made by her,

adjourned the case on 18th June, 2010. On 18th June,

2010 when the matter was called out, the applicant s

Advocate was not present. The accused also was not

present. An application was filed for exemption and

the said application was ready. However, since the

applicant s Advocate before entering the court room,

the learned Magistrate was pleased to issue non-

bailable warrant by passing the following order :-

Accused remains absent. Issue
NBW against accused.

Thereafter, the applicant s Advocate made an

application for exemption. In the said application,

it was mentioned that the applicant was unwell and

was unable to attend the court and therefore, it was

prayed that the accused should be exempted from

appearing in the court on that day. This application

was also rejected by passing the following order :-

Ld.APP present.

::: Downloaded on – 09/06/2013 16:03:56 :::
4

                          Holding            Advocate             present.
                  Application for           exemption            rejected.
                  Issue NBW.




                                                                                 
                                                         

Being aggrieved by the said order, the applicant has

preferred this application under Section 482 of the

Cr.P.C.




    4             The       learned     Counsel         for         the        applicant




                                           
    submitted          that    the
                               ig      learned      Magistrate                 erred         in

    issuing       non-bailable         warrant      and        in      not       granting
                             
    exemption          to    the   accused        from      appearing              in      the

    court.        He     submitted         that    the         complainant                 had
      

remained absent on number of occasions and she was

also contemplating withdrawal of the complaint.

Under these circumstances, the learned Magistrate

was not justified in issuing the non-bailable

warrant and thereafter, refusing to cancel it when

an application for exemption was made. He invited my

attention to the judgment of the Apex Court in Inder

Mohan Goswami and another vs. State of Uttaranchal

and others, reported in (2007) 12 SCC 1. He

::: Downloaded on – 09/06/2013 16:03:56 :::
5

submitted that the Apex Court had held that non-

bailable warrant should normally not be issued if

the presence of the accused could be secured. The

circumstances under which the said warrant could be

issued was laid down in the said judgment. He also

invited my attention to judgment of the learned

Single Judge of this Court in the case of Bhaskar

Sen vs. State of Maharashtra & others, reported in

2004(2)

Bom.C.R.(Cri.) 674 wherein similar

guidelines were laid down by the learned Single

Judge of this Court.

5 I have heard both the learned Counsel for

the applicant and APP for the State. In my view,

the learned Magistrate was not justified in not

granting exemption to the applicant and not

cancelling non-bailable warrant which was earlier

issued. The Roznama clearly indicate that the

complainant had remained absent on number of dates

which are mentioned hereinabove. She had also made a

request for a further date in order to reconsider

::: Downloaded on – 09/06/2013 16:03:56 :::
6

the continuation of the complaint. Under these

circumstances, the learned Magistrate ought to have

granted exemption particularly, when the application

for exemption was filed in which it was stated that

the accused was unwell and he could not appear

before the Magistrate on that day. It would be

relevant to refer to the observations made by the

Apex Court in the case of Inder Mohan Goswami

(supra) in this
ig context. The Apex Court in

paragraphs 50 to 54 has observed as under :-

50. Civilised countries have

recognised that liberty is the most
precious of all the human rights. The

American Declaration of Independence,
1776. French Declaration of the
Rights of Men and the Citizen, 1789,
Universal Declaration of Human Rights

and the International Covenant of
Civil and Political Rights, 1966 all
speak with one voice-liberty is the
natural and inalienable right of
every human being. Similarly, Article

21 of our Constitution proclaims that
no one shall be deprived of his
liberty except in accordance with
procedure prescribed by law.

51. The issuance of non-bailable

::: Downloaded on – 09/06/2013 16:03:56 :::
7

warrants involves interference with
personal liberty. Arrest and
imprisonment means deprivation of the

most precious right of an individual.
Therefore, the courts have to be

extremely careful before issuing non-
bailable warrants.

52. Just as liberty is precious
for an individual so is the interest
of the society in maintaining law and
order. Both are extremely important
for the survival of a civilised

society. Sometimes in the larger
interest of the public and the State

it becomes absolutely imperative to
curtail freedom of an individual for
a certain period, only then the non-

bailable warrants should be issued.

When non-bailable warrants should be

issued

53. Non-bailable warrant should
be issued to bring a person to court
when summons or bailable warrants

would be unlikely to have the desired
result. This could be when:

it is reasonable to believe

that the person will not voluntarily
appear in court; or

the police authorities are
unable to find the person to serve
him with a summon; or

::: Downloaded on – 09/06/2013 16:03:56 :::
8

it is considered that the
person could harm someone if not
placed into custody immediately.

54 As far as possible, if the
court is of the opinion that a summon
will suffice in getting the
appearance of the accused in the

court, the summon or the bailable
warrants should be preferred. The
warrants either bailable or non-
bailable should never be issued
without proper scrutiny of facts and

complete application of mind, due to
the extremely serious consequences

and ramifications which ensue on
issuance of warrants. The court must
very carefully examine whether the

criminal complaint or FIR has not
been filed with an oblique motive.

6 Similarly, in the case of Bhaskar Sen

(supra), the learned Single Judge had occasion to

consider the provisions of Sections 205 and 251 of

the Cr.P.C. In para 10 of the said judgment, the

learned Single Judge has observed as under :-

10. A large number of cases are
being filed in this Court seeking
cancellation of NBW issued either
while rejecting the application for
exemption or for non-appearance of
the accused on one date of hearing

::: Downloaded on – 09/06/2013 16:03:56 :::
9

even if Advocate for the accused
appears on his behalf. It is also
observed that the complaints under

section 138 of the Act are being
filed against the companies in which

all the directors are being arraigned
as accused and their presence is
being insisted on every date of
hearing and no proceedings are being

taken up in their absence. It is
further observed that the progress of
the cases under section 138 impedes
for want of their presence. The fact
remains as to why their presence is

being insisted on every date of
hearing. The idea is to see that the

progress of the case is not hindered
for want of presence of the accused
or even the complainant for that

matter. Keeping this in view and
against a backdrop of the
observations made in the foregoing
paragraphs, I deem it appropriate to

issue the following directions to the
courts trying summons cases and in

particular, cases under section 138
of the Act.

(i) Ordinarily the Court

should be generous and liberal in
exercising powers under sections 205
and 317 of the Code and grant
exemption to the accused from
personal appearance unless presence

is imperatively needed or becomes
indispensable. While considering the
application for exemption, the Court
should also bear in mind the nature
of accusations and prejudice, if any,
likely to be caused to the
prosecution or the complainant, if

::: Downloaded on – 09/06/2013 16:03:56 :::
10

personal attendance of the accused is
dispensed with or to the accused if
personal attendance is insisted upon,

as case may be.

(ii) If an accused makes even
the first appearance through a
Counsel, he may be allowed to do so.

(iii) If an accused is
seeking permanent exemption in a
case, the Court, while dealing with

such application, should take
precautions that the accused gives an

undertaking to the satisfaction of
the Court that he would not dispute
his identity as the particular

accused in the case, and that a
Counsel on his behalf would be
present in the Court on all dates of
hearing and that he has no objection

for recording a plea on his behalf of
a Counsel and in taking evidence in

his absence.

(iv) While dealing with

the application seeking permanent
exemption from appearing in the case
as aforestated, if, the Court for any
reasons is of the opinion that such
exemption should not be granted, it

may do so by recording or indicating
reasons for rejecting such prayer.

(v) It is open for the Court
to grant exemption which is either
permanent or for a specific period,

::: Downloaded on – 09/06/2013 16:03:56 :::
11

depending upon the facts of each
case, on the conditions as it deems
fit and proper, requiring the accused

to file an undertaking as indicated
earlier.

(vi) In a given case, the
Court may record a plea of the

accused even when his Advocate makes
such plea on his behalf in a case
where personal appearance of the
accused is dispensed with on his
furnishing the undertaking in terms

of Clause (iii). However, it is open
for the
ig Court to refuse such
permission for reasons to be recorded
separately.

(vii) The Court should avoid
issuance of non-bailable warrant in
the first instance to secure presence

of the accused facing trial and it
should be applied as a last resort.

(viii) If a Counsel for the
accused fails to appear in the matter

and his absence impedes further
progress of the proceedings including
examination of witnesses, the Court
may resort to any other course as may
be available under the provisions of

the Code to secure presence of the
accused, including issuance of NBW
and may cancel the order of exemption
and in such case may or may not grant
exemption any more.

::: Downloaded on – 09/06/2013 16:03:56 :::
12

(ix) The Court should avoid
requiring the accused or his Advocate
to apply for exemption on every date

of hearing.

(x) While exercising the
powers to grant exemption under any
circumstance, the Court shall not

compromise with the further progress
of the proceedings and see to it that
the presence or absence of either of
the parties does not impede the
proceedings.

(xi) In a given case, similar
parameters be applied for granting
exemption to the complainant if his

absence is not likely to cause
prejudice, if any, to the accused or
hinder the progress of the
case/complaint.

7 Perusal of the guidelines laid down by the

Supreme Court shows that the Magistrate has a power

to issue non-bailable warrant but that should

ordinarily be issued as a last resort. Before

issuing a non-bailable warrant, the Magistrate may

issue summons and then a bailable warrant and only

if the presence of the accused is not secured, he

may have to take resort to the provision of issuance

::: Downloaded on – 09/06/2013 16:03:56 :::
13

of non-bailable warrant. In number of judgments of

the Apex Court and this Court, it has been held that

the Magistrate should not insist on the presence of

the accused at all times unless it is absolutely

necessary. The ratio of the said judgments,

therefore, in my view, squarely applies to the facts

of the present case.

8

Order is, accordingly, set aside. The non-

bailable warrant issued by the Magistrate is

quashed.

9 Application is allowed and disposed of.

(V.M. KANADE, J.)

::: Downloaded on – 09/06/2013 16:03:56 :::