High Court Kerala High Court

Salim Raj vs M.Suresh Kumar on 18 December, 2008

Kerala High Court
Salim Raj vs M.Suresh Kumar on 18 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 2641 of 2004(A)


1. SALIM RAJ, FORMER SUB INSPECTOR OF
                      ...  Petitioner

                        Vs



1. M.SURESH KUMAR, MUKKATTU VEEDU,
                       ...       Respondent

2. THE STATE OF KERALA, REP. BY THE

                For Petitioner  :SRI.K.P.DANDAPANI (SR.)

                For Respondent  :SRI.T.S.JOHN

The Hon'ble MR. Justice A.K.BASHEER

 Dated :18/12/2008

 O R D E R
                              A.K.BASHEER, J.
             - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                       CRL.R.P.No.2641 OF 2004
             - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 18th day of December, 2008


                                    O R D E R

This revision petition is directed against the order of

remand passed by the Additional District and Sessions (Adhoc)

Fast Track Court-II, Pathanamthitta, in Crl.A.No.39/1999

directing the trial court to hear the accused on the question

of sentence and dispose of the case in accordance with law.

2. Petitioner, who was working as Sub Inspector of

Police, was tried for offences punishable under Sections

342,348,232,325 and 506(ii) I.P.C. At the conclusion of the

trial, the learned Magistrate found the petitioner guilty under

Sections 342 and 323 I.P.C and he was accordingly convicted

and sentenced to undergo rigorous imprisonment for six

months for the offence under Section 342 I.P.C and also to pay

a fine of Rs.5,000/= and in default, to undergo simple

imprisonment for two months. He was also convicted and

sentenced to undergo rigorous imprisonment for one month and

to pay a fine of Rs.1,000/= under Section 323 I.P.C with a

default sentence of simple imprisonment for one month. It

was further directed that a sum of Rs.4,000/- shall be paid to

the complainant, if the fine amount was realised.

3. The above order was challenged by the petitioner

before the Sessions Court. The learned Sessions Judge while

confirming the order of conviction, took the view that the

order of the learned Magistrate could not be sustained in as

2
Crl.R.P.No.2641/04

much as the accused was not heard on sentence.

4. The above order of remand is under challenge in

this revision petition primarily on the ground that the

prosecution by itself was totally vitiated since the petitioner

being a public servant, prior sanction under Section 197(1) of

the Code of Criminal Procedure was not admittedly obtained.

Learned counsel points out that this contention was

specifically raised before the learned Sessions Judge. Several

decisions were also cited before the learned Sessions Judge in

support of the above contention.

5. Learned Sessions Judge in paragraph-9 of the impugned

judgment has dealt with the above contention thus:

9. The argument of appellant’s counsel
that sanction u/s 197 Cr.P.C was necessary in
this case does not appear to be sound. In order
to attract the requirement of sanction u/s 197
Cr.P.C, the accused must be a public servant
not removable from his office except by or with
the sanction of the Government and when the
offence alleged was committed while acting or
purporting to act in the discharge of this official
duty. Accused is not proved to be a public
servant who is not removable from his office
save by or with the sanction of the Government.

The offence of wrongful confinement and
causing hurt alleged in this case is not an act in
the discharge of the official duty of the accused.
Therefore, this argument has no force.”

6. Having heard learned counsel for the petitioner and

3
Crl.R.P.No.2641/04

learned counsel for respondent No.1/complainant, I am of the

view that there is considerable force in the contention raised

by the petitioner. In my view, learned Sessions Judge ought to

have dealt with the question of sanction appropriately. If the

petitioner ultimately succeeds on that issue, he may be

entitled to get an order of acquittal/discharge. Since, the

above question has not been considered in its proper

perspective in the light of the precedents, I am satisfied that

the case has to be remitted to the Sessions Court for fresh

disposal in accordance with law.

Therefore, the oder of the learned Sessions Judge is set

aside. Learned Sessions Judge shall hear the appeal afresh

and dispose it of in accordance with law. It will be open to the

petitioner and respondent No.1 to raise all their contentions

before learned Sessions Judge. The court below shall make an

earnest endavour to dispose of the case as expeditiously as

possible, at any rate, within six months from the date of receipt

of a copy of this judgment.

(A.K.BASHEER, JUDGE)

cl

4
Crl.R.P.No.2641/04