High Court Kerala High Court

Riyas Salim vs The C.I. Of Police on 8 September, 2010

Kerala High Court
Riyas Salim vs The C.I. Of Police on 8 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2565 of 2010()


1. RIYAS SALIM, AGED 25 YEARS,
                      ...  Petitioner

                        Vs



1. THE C.I. OF POLICE,
                       ...       Respondent

2. STATE OF KERALA,

3. UNION OF INDIA,

                For Petitioner  :SRI.V.SETHUNATH

                For Respondent  :SHRI.K.HARILAL, CGC

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :08/09/2010

 O R D E R
            M.SASIDHARAN NAMBIAR,J.
          ===========================
          CRL.M.C.No. 2565   OF 2010
          ===========================

   Dated this the 8th day of September,2010

                     ORDER

This petition is filed under section 482 of

the Code of Criminal Procedure by the accused

in Crime 645/2010 of Pathanamthitta Police

Station registered for the offence under

section 408 of Indian Penal Code on Annexure 2

F.I.R. The case of the petitioner is that the

case is registered based on the information

furnished by a third party, who has no personal

information and hence has no locus standi. It

is also contended that as the offence is

alleged to have committed outside India without

the previous sanction of the Central Government

as provided under section 188 of Code of

Criminal Procedure, the case cannot be

registered or investigated.

2. Learned counsel appearing for the

Crl.M.C.2565/2010 2

petitioner and the learned Public Prosecutor were

heard.

3. The argument of the learned counsel

appearing for the petitioner is that the first

informant has no direct knowledge with regard to

the allegations raised therein and therefore he has

no locus standi to file a complaint and based on

such complaint, no case can be registered. It is

also argued that in any case the case can be

investigated only by the Central Government and not

by the State Government. Learned counsel also

argued that when admittedly no sanction was

obtained from the Central Government, no

investigation could be conducted. Learned counsel

argued that in view of Section 34A of Extradition

Act, subsequent to the amended Section 188 of Code

of Criminal Procedure, the case could be registered

only as provided under 34A of Extradition Act.

4. Learned counsel appearing for the Central

Government submitted that under Annexure 2 the case

has been registered based on the statement

Crl.M.C.2565/2010 3

forwarded and by that statement law has only been

set in motion and being a cognizable offence the

case can be registered and investigated. It is

also submitted that the sanction is necessary only

for taking cognizance of the offence and not for

investigation.

5. I cannot agree with argument of the

learned counsel appearing for the petitioner that

previous sanction of the Central Government is

necessary to register a case or to investigate the

case. Section 188 of Code of Criminal Procedure

provides for investigation of cases committed

outside India. Under the section when an offence

is committed outside India by a citizen of India,

whether on the high seas or elsewhere or by a

person, not being such citizen, on any ship or

aircraft registered in India, he may be dealt with

in respect of such offence as if it had been

committed at any place within India at which he may

be found. The proviso mandates that

notwithstanding anything in any of the preceding

Crl.M.C.2565/2010 4

sections of Chapter XIII, no such offence shall be

inquired into or tried in India except with the

previous sanction of the Central Government.

Therefore previous sanction of Central Government

is necessary only for any “inquiry or trial” and

not for investigation as held by the Full Bench of

this Court in Samaruddin v. Asst.Director of

Enforcement (1999(3) ILR 333). Section 188 does

not provide that such a case is to be investigated

by the Central Government as canvassed by learned

counsel. The police is competent to investigate

the case. I find no no merit in the petition. It

is dismissed.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

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

———————

JUDGMENT

SEPTEMBER,2006