Supreme Court of India

Shyam Lal Sharma, Etc vs State Of Madhya Pradesh on 9 February, 1972

Supreme Court of India
Shyam Lal Sharma, Etc vs State Of Madhya Pradesh on 9 February, 1972
Equivalent citations: 1972 AIR 886, 1972 SCR (3) 422
Author: P J Reddy
Bench: Reddy, P. Jaganmohan
           PETITIONER:
SHYAM LAL SHARMA, ETC.

	Vs.

RESPONDENT:
STATE OF MADHYA PRADESH

DATE OF JUDGMENT09/02/1972

BENCH:
REDDY, P. JAGANMOHAN
BENCH:
REDDY, P. JAGANMOHAN
KHANNA, HANS RAJ

CITATION:
 1972 AIR  886		  1972 SCR  (3) 422
 1972 SCC  (1) 764
 CITATOR INFO :
 RF	    1980 SC 593	 (12)


ACT:
Code  of  Criminal  Procedure, ss.  165,  537---Reasons	 for
search	not recorded--Alleged illegality of search  on	this
ground does not give to accused right to obstruct subsequent
investigation  by physical assault and wrongful	 confinement
of person conducting investigation--Conviction of those	 who
do so under s. 353 and 342 I.P.C. is justified.



HEADNOTE:
Because	 of  allegations  that the Inspector  of  a  traffic
barrier	 was demanding bribe from a lorry driver a trap	 was
arranged.   It was led by a Circle Inspector (P.W. 1).	 The
decoy  witness	handed	over Rs. 40  in	 currency  notes  to
constable N inside the barrier office.	Thereafter a  signal
was  given  to	the  police  party.   When  N  saw  P.W.   1
approaching lie hid the aforesaid currency notes in an inner
apartment  of the office under an overcoat.  P.W. 1  made  a
search	of the premises and recovered the notes from  Linder
the overcoat.  When he was preparing the Panchnama appellant
U  arrived on the scene and took P.W. 1 to task	 for  having
entered	 his office without permission or reference to	him.
He  then asked N not to sign the seizure memo.	 While	this
altercation was going on appellant S, the Barrier Inspector,
arrived there and be also reprimanded P.W. 1 and  questioned
his  authority.	 Even though P.W. 1 asserted that  authority
was  conferred on him to make a search, S asked him to	give
him  in	 writing  that he had  entered	the  barrier  office
without the permission of the person in-charge otherwise  he
would  not be allowed to go out.  P.W. 1 agreed to give	 the
writing at the Dak Bungalaw and moved out of the office	 but
he was brought back by force and a threat to beat him with a
danda  was held out.  Under threat from S and U P.W. 1	gave
them  a	 copy of the seizure memo as also a writing  to	 the
effect that a search was taken.	 On these facts, S, U and  N
were charged under ss. 353 and 342 of the Indian Penal Code.
The  trial  Court  while  holding  that	 assault,   wrongful
restraint  and wrongful confinement were proved against	 the
appellants   nevertheless   acquitted	them   because	 the
provisions  of	s. 165 Criminal Procedure Code	relating  to
search were not complied with.	The High Court in appeal  by
the State held that the non-observance of the provisions  of
s.  165	 Cr.P.C. were a mere irregularity and on  this	view
convicted  the appellants under ss. 332, 353 and 342 of	 the
Indian	Penal  Code.  The appellants in appeals	 by  special
leave contended before this Court that (i) since the  search
was made without recording reasons as required under s.	 165
Cr.P.C. they had a right to obstruct it and (ii) since	P.W.
1  did not give them a copy of the seizure memo as  required
by  s. 103 Cr.	P.C. the entire investigation  was  vitiated
and  consequently any obstruction caused in  the  subsequent
process of investigation would not constitute any offence.
HELD : It may be that an obstruction during the course of  a
search not conducted in conformity with the provisions of s.
165  Cr.  P.C. might be justified but there was	 no  warrant
for the further submission that the person in whose premises
a  search  is  made  or from whom  articles  are  seized  is
entitled  to act in the manner the appellants had acted	 in.
preventing  P.W.  1 from discharging  his  official  duties.
Obstruction lo search
423
is  to the act of the person conducting a search.  It  is  a
defensive  act	but where search has ended and	the  persons
conducting the search have left the premises, to bring	them
back  and make them do things against their will is  not  an
obstruction  to	 an act but a compulsion to make  them	act.
[426 H; 429 H]
There  was no non-compliance with s. 103 Cr.P.C. by P.W.  1.
He  was preparing a copy of the seizure memo as required  by
the  section but he was prevented from completing it by	 the
appellants who asked N not to sign it.	Moreover P.W. 1	 had
asked  the appellants to come to the Dak Bungalow  and	take
the copy.  Section 103 does not say that the copy should  be
given then and there though ordinarily that will be implied.
It could be given soon after the search so long as there  is
no  opportunity	 to raise any suspicion or doubt as  to	 the
authenticity of articles seized. [429 D-E]
Not  to allow P.W. 1 to go to the Dak Bungalow and take	 him
forcibly from the road into the office and threaten him with
a  lathi to write and give a memo that he had  searched	 the
office when he was willing to do so at the Dak Bungalow, was
to  wrongfully	confine	 him during the period	he  did	 not
comply	with  that demand., Nor can the	 illegality  of	 the
search	continue  as contended during the whole	 process  of
investigation  till the filing of the charge-sheet under  s.
173 Cr.P.C. The effect of accepting such a proposition would
be to thwart public justice. [429 F-G]
On  the facts of the case the conviction of the appellant  S
under  ss. 342 and 353 and of appellant U under ss. 353	 and
342 read with s. 34 was justified. 1430 A]
[In  view  of  the  above  finding  the	 conviction  of	 the
appellants under s. 332 was set aside without going into the
legality of the conviction under that	section].
State  of  Madhya  Pradesh v. Mubarak Ali,  [1959]  Supp.  2
S.C.R.	201, State of Rajasthan v. Rahman, [1960]  1  S.C.R.
991, Bai Radha v. State of Gujarat, [1969] 2 S.C.R. 799	 and
Public	  Prosecutor,	Andhra	 Pradesh   v.	 Uttaravalli
Nageshwararao, A.I.R. 1965 A.P. 176.



JUDGMENT:

CRIMINAL APPELLATE JURISDICTION : Criminal Appeal Nos. 80
and 81 of 1969.

Appeals by special leave from the judgment and order dated
October 7, 1968 of the Madhya Pradesh High Court in Criminal
Appeal No. 519 of 1966.

V. A. Seyid Muhammad and B. R. G. K. Achar, for the appel-
lant (in Cr. A. No. 80 of 1969).

R. A. Gupta, for the appellant (in Cr. A. No. 81 of
1969).

I. N. Shroff and R. P. Kapur, for the respondent (in both
the appeals).

The Judgment of the Court was delivered by
P. Jaganmohan Reddy, J. The appellants along with another
accused, Narayan Singh, were convicted by the High Court
under sections 332, 353, 342 of the Indian Penal Code and
were sentenced
424
to one years’ rigorous imprisonment on each count, the
sentences to run concurrently. These two appeals are by
special leave.

On 26-5-1965, Sardar Jagat Singh, owner of a lorry made an
application to tile Vigilance Commissioner, Bhopal Division
that the appellant in Crl. Appeal No. 80/69 Shyam Lal
Sharma, Barrier Inspector at Village Multai, District Betul,
has seized the licence of his Driver stating that if he has
to pass from the Barrier, he should bring Rs. 5 per trip or
Rs. 40 p.m. but the Driver refused to pay him anything and
has declined to go there as a result of which he is likely
to suffer heavy loss. He, therefore, offered to give
currency notes which may be signed and requested that a pro-
per person may be given to him to arrest the Barrier
Inspector Sharma and his staff and save him from tile
corruption. Oil this application, Circle Inspector Rana
Ranjit Singh, P.W. 1 was asked to attend to it.
Accordingly, he along with Jagat Singh, his Driver and
Panchas Hardeet Singh, P.W. 6 and Munna Lal, P.W. 7 pro-
ceeded to, Multai Barrier by truck to arrange for a trap and
catch the culprits red-handed. On arriving at the Barrier
Gate, 4 currency notes of Rs. 10 each were given by Jagat
Singh, P.W. 2, to his Driver who was sent to the Barrier
office along with P.W. 6 and P.W. 7 to give the same, if
demanded, and after they were accepted an agreed signal was
to be given. Accordingly, the Driver went to the Barrier
office along with P.W. 6 Hardeet Singh and P.W. 7 Munna Lal
and after the amount was received by accused Narayan Singh,
P.W. 6 Hardeet Singh came out of the office and gave the
agreed signal. Immediately, P.W. 1 Ranjit Singh proceeded-
to the office and when the accused Narayan Singh saw him
coming, he felt suspicious, went inside the inner apartment
of the office and concealed the notes under the over-coat
lying there. As soon as P.W. 1 entered the office, the
Driver Jeet Singh informed him that the Constable has
concealed the notes under the over-coat in the inner
apartment. P.W. 1 then disclosed his identity and after
having his person searched, went inside the inner apartment
and recovered the currency notes lying beneath the over-
coat. The notes were seized and while he was preparing the
Panchnama, accused Udho Prasad-appellant in Crl. Appeal No.
81/69-arrived on the scene and started taking P.W. 1 to task
for having entered his office without permission or
reference to him. He then asked accused Narayan Singh not
to sign the seizure memo. While this altercation was going
on, the accused Shyam Lal arrived there and he also
reprimanded P.W. 1 and questioned his authority. Even
though P.W. 1 asserted that authority was conferred upon him
to make a search, accused Shyam Lal asked him to give him in
writing that he had entered the Barrier office without the
permission of the Person incharge otherwise he would not be
allowed to go out. Shyam Lal also picked up the notes from
the table but they were
425
given back on the protest of P.W. 1. P.W. 1 then assured him
that he would give the seizure memo and the writing to say
that he searched at the Dak Bungalow opposite and that
accused should accompany him. He was accordingly allowed
and he then left the office without getting the signature of
the accused Narayan Singh on the seizure Memo. But no
sooner had P.W. 1 come out of the office on to the road,
Udho Prasad again insisted on the writing being given
whereupon Shyam Lal caught P.W. 1 by his waist and forcibly
lifted him, took him to the Barrier office and threw him on
a chair. The accused Udho Prasad asked accused Narayan
Singh to take out a Danda so that these Police officials
raiding the office may be taught a lesson. Accused Shyam
Lal insisted that unless P.W. 1 gives him then and there a
copy of the seizure memo as also a writing to the effect
that search was taken, the latter would not be allowed to
leave the office. P.W. 1 faced with this situation could
not but comply with the demand made by Udho Prasad and Shyam
Lal. It is only after he had given in writing that he had
made a search, he was allowed to return to the Dak Bungalow
and that too when Misra, Station Officer, P.W. 8 who had
come there went to telephone. Thereafter P.W. 1 gave a
written information, Ex. P-4 on 2-6-65, as follows :-

“It is submitted that today-at 7.25 a.m. I had
arranged the trap at the traffic barrier
Multai. After taking the search of the
Barrier currency notes of Rs. 40 were found
beneath the over-coat. While I was recording
the seizure-memo of these notes, Shri Sharma,
Station Officer Traffic abused me and uttered
bad words. Thereafter, he said to me, “You
have no powers of trap”. I repeatedly told
him that recently the State Government have
authorized the Circle Inspectors for trapping.
But he did not agree and he created-
obstruction while I was discharging my duties.
He grappled with me. This act of the Sub-
Inspector traffic barrier falls under section
353 Indian Penal Code. At that time many
persons were present on the spot. Kindly
offence be registered and a challan be put up
in the Court according to law”.

We may here state, and it is not denied, that P.W. 1 did not
record in writing the grounds of his belief that anything
necessary for the purposes of investigation into any offence
cannot in his opinion be obtained without undue delay which
is a condition precedent to effect a search under section
165, Cr. P.C. The trial Court while accepting the’ evidence
and holding that assault, wrongful restraint and wrongful
confinement are proved against the appellants, nonetheless
acquitted them because the provisions of section 165, Cr.
P.C. relating to search had not been complied with. On an
appeal by the State, the High Court also accepted the prose-
cution case and agreed with the findings of the trial Court
but re-

426

jected the contention of the appellants that the search was
illegal and entitled the appellants to obstruct and man-
handle P.W. 1. In this view the non-observance of the
provisions of sec. 165, Cr. P.C. were held to be a mere
irregularity as P.W. 1 was throughout conducting himself in
an honest and bonafide manner in the discharge of his duties
and the appellants were not justified in claiming the right
of private defence. In this view, it reversed the order of
acquittal and convicted the accused of the offences as
aforesaid.

On behalf of the appellants it is contended that
notwithstanding the findings of both the Courts that the
appellants had wrongfully restrained and obstructed P.W. 1
and also assaulted and used criminal force against him, the
several acts alleged against them do not constitute any
offence as they had a right to obstruct a search made in
contravention of the provisions of sec. 165, Cr. P.C. which
made the search illegal. It is accordingly submitted that
when reasons are not recorded as required by sec. 165, Cr.
P.C. for making a search during investigation and as P.W. 1
did not, as required under section 103, Cr. P.C., give a
copy of the list of the currency notes seized from Narayan
Singh to the-appellants, the entire investigation is
vitiated and consequently any obstruction caused in the
subsequent process of investigation will not constitute any
offence inasmuch as an investigation continues upto the date
of filing a charge-shept under sec. 173.

There is, in our view, a fallacy in these submissions. That
the investigation commenced when the information of a
cognizable offence was given and a trap was laid and P.W. 1
proceeded to the barrier for laying a trap and entered the
office to make a search, does not admit of doubt. This
Court also held it to be so in the State of Madhya Pradesh
v. Mubarak Ali
(1), in which the requirements of section 165
to be complied with have been set out and analyzed. Even
so, to further contend that the appellants were entitled to
act in the manner they did merely because the search was
illegal, would be to confer a licence and afford them an
unwarranted excuse to commit each and every criminal act.
The provisions of section 165 deal with search and seizure.
The non-conformity with any of the requirements of that
provision must be confined to that part of the investigation
which relates to the actual search and seizure but once the
search and seizure is complete that provision ceases to have
any application to the subsequent steps in the investi-
gation. All cases cited deal with the situation arising out
of the actual search and seizure alone. it may be that an
obstruction during the course of a search not conducted in
conformity with the provisions of sec. 165, Cr. P.C. might
be justified but there is no warrant for the further
submission that the person in whose premises a search is
made or from whom articles are seized is entitled
(1) [1959] Supp. 2 S.C.R. 201.

427

to act in the manner the appellants have acted in preventing
P.W. 1 from discharging his official duties.
The decisions of this Court to which a reference will be
made, do not support the submissions made on behalf of the
appellants that since the search is illegal, even for the
moment accepting that to be so, the entire investigation
till the laying of the charge-sheet wider sec. 173, Cr.
P.C. is to be treated as illegal and would afford a
justification for the acts of the appellants as held proved
in this case. In The State of Rajasthan v. Rahman(1) a
Deputy Superintendent of Central Excise, who accompanied by
an Inspector of Central Excise, a sepoy, a chowkidar and two
motbirs, without complying with the provisions of sec. 165,
Cr. P.C. had gone to the house of the respondent with a
view to search the house for finding out whether he had
stored tobacco there. When they declared their intention to
do so, the respondent and one Dhaman, it is alleged,
obstructed the making of the search with the result that the
Deputy Supdt. fell down and received some injuries. The
respondent and Dhaman were prosecuted for an offence under
sec. 353, I.P.C. No doubt, this Court (Gajendragadkar and
Subba Rao JJ., as they then were), had held that the search
made by the Dy. Superintendent in contravention of- the
provisions of sec. 165 of the Code was illegal but even so,
it did not go into the question whether the omission to
record the reasons was only an irregularity and that the
respondents had no right to prevent the officer from making
the search because as that contention had not been raised
till then it felt that there was no justification to allow
it to be raised before it for the first time. This case
considered in Bai Radha v. State of Gujarat(2) by Shah J.
(as h then was), Ramaswami & Grover JJ. There a search was
made under sec. 15 of the Suppression of Immoral Traffic in
Women & Girls Act, 1956, the provisions of which were in
pari materia with sec. 165, Cr.P.C. in that (1) if the
special police officer empowered to search the premises has
reasonable grounds for believing that an offence punishable
under that Act has been or is being committed in respect, of
a woman or a girl living in any premises and that such
search of the premises with warrant cannot be made without
undue delay, such officer may, after recording the grounds
of his belief, enter and search such premises without a
warrant; (2) before making a search the special police
officer was required to call upon two or more respectable
inhabitants (at least one,, of whom shall be a woman) of the
locality in which the place to be searched is situate, to
attend and witness the search. It was contended that since
these provisions have not been complied with, the conviction
of the appellant was illegal. The High Court in that case
was of the view that the power to conduct the search was
derived from the statute and not from the recording of the
reasons and, therefore the search was not rendered illegal
on
(1) [1960] 1 S.C.R. 991.

(2) [1969] 2 S.C.R. 799.

428

account of the contravention of sec. 15(1) of the Act, nor
was there any provision in law which rendered the evidence
of the Pancha witnesses inadmissible even though sec. 15 I
had been contravened. In this view, it did not agree with
the decision of the Andhra Pradesh High Court in Public
Prosecutor, Andhra Pradesh v. Uttaravalli Nageshwararao(1),
which held that the directions contained in sub-sec. 2 were
of a mandatory nature. After referring to the State of
Rajasthan v. Rahman’s(2) case, Grover, J. pointed out that
that case could not be, of much assistance to the appellant
because no question was involved in the case before them of
any public servant being obstructed in the course of a
search conducted under sec. 165, Cr. P.C. The trial of the
appellants was for contravention of certain provisions of
the Act and the search, was made in respect of this offence.
In these circumstances, the non-observance of the provisions
of section 15 (2) was held to be not an illegality but a
mere irregularity having regard to the provisions of sec.
537 of the Criminal Procedure Code, and unless it is shown
that such irregularity has caused a failure of justice, the
conviction cannot be set aside. It would, therefore, appear
that this Court has not finally decided whether a search
already made in contravention of the provisions of sec. 165,
Cr. P.C. makes it illegal or void or merely provides a
justification for an obstruction to the search when it is
intended or in the process of it being conducted.
On the findings in this case, it is unnecessary to resolve
this doubt because even if the search is illegal, it does
not justify any obstruction or other criminal acts committed
against the persons who had conducted the search. The facts
undisputable disclose that even after P.W. 1 was allowed to
go away on the assurance that he would give a copy of the
Seizure memo and writing to say that a search was made, at
the Dak Bunglow had asked the appellants to accompany him
there, and had gone out of the office and was on the road he
was forcibly seized, lifted, taken into the office and
thrown on a chair. Thereafter he was confined, there and
threatened with a lathi, till he had complied with the
demand of the appellants to give in writing that he had
taken a search of the barrier. The evidence of P.w 1, P.W.
6, P.W. 7 and of the Station Officer P. N. Misra P.W. 8,
clearly supports the findings of both the courts.
It may be observed that sec. 342, Cr. P.C. is not confined
to offences against public servants but is a general section
and makes a person who wrongfully restrains another, guilty
of the offence under that section. A wrongful confinement
is a wrongful restraint in such a manner as to prevent that
person from proceeding beyond a certain circumscribed
limits. This offence has nothing to do with the
investigation or search and, therefore, the argument that
(1) A.I.R. 1965, A.P. 176.

(2) [1960] 1 S.C.R. 991.

429

the accused were entitled to obstruct P.W. 1 because he did
not conform to the provisions of section 165, Cr. P.C. is
an argument of desperation. It is again contended that all
that the appellants did was to request P.W. 1 to give them
in writing that a search was made which they were entitled
to ask. To put it thus is to make the act an innocuous one
but considered in the light of the inexorable facts as
established in this case, clearly make the acts of the
appellants culpable. By no stretch of logic or reason can
the justification for obstruction during the course of a
search in contravention of the provisions of sec. 165
entitle a person to force a public servant or any other
person to do acts contrary to their volition. It may be
mentioned that section 103 which is applicable to searches
under section 165, Cr. P.C. by virtue of clause 4 thereof,
requires the person conducting the search to prepare a list
of the things taken into possession and give the person
searched a copy of that list. It was exactly that which
was, being done by P.W. 1 when he prepared a seizure-memo in
which the details of the currency notes were written but he
was prevented from completing it by the appellants asking
Narayan Singh in whose presence in the office they were
seized by not to sign it. In these circumstances when it
appeared that the appellants had become abusive and
aggressive, P.W. 1 told them to come to the Dak Bungalow
where, he would give them a copy. This in our vie,%, cannot
be said to amount to non-compliance with the provisions of
sec. 103 Cr. P.C. as P.W. 1 was prevented from complying
therewith. Section 103 does not say that the copy should be
given then and there though ordinarily that would be
implied. It could be given soon after the search so long as
there is no opportunity to raise any suspicion or doubt as
to the authenticity of articles seized. Not to allow P.W. 1
to go to the Dak Bungalow and take him forcibly from the
road into the office and threaten him with a lathi to write
and give a memo that he had searched the office when he was
willing to do so at the Dak Bungalow, is to wrongfully
confine him during the period he does not comply with that
demand nor can in our view the illegality of the search, if
it was an illegality, continue as contended during the whole
process of investigation till the filing of a charge-sheet
under sec. 173, Cr. P.C. If this proposition is accepted,
namely, that if the investigation, at any stage is illegal,
that illegality continues to effect the subsequent
investigation and justifies a person considering himself to
be aggrieved to impede, obstruct and unlawfully prevent its
further progress then the logical implication would be to
encourage people to take the law into their hands, frustrate
the investigation of crimes and thwart public justice. That
apart, obstruction to search is to the act of the person
conducting a search. It is a defensive act but where search
has ended and the persons conducting the search have left
the premises, to bring them back and to make them do things
against their will is not an obstruction to an act but a
compulsion to make them act. In this view, the conviction
430
and sentence of-the appellant Shyam Lal Sharma under sec.
342 and 353 and of appellant Udho Prasad under section 353
and 342 read with sec. 34 are justified. In so far as their
conviction under section 332 is concerned, the content-ton
of the learned Advocate is that the appellants were not
charged with this offence and, therefore, they are en-titled
to an acquittal as they are prejudiced thereby. The learned
advocate for the respondent does not insist on this
conviction being upheld. In any case as we are confirming
the conviction and sentence under the other two sections, it
is not really necessary to go into the legality of the
conviction under sec. 332. Accordingly, we set aside the
conviction and sentence under sec. 332 and confirm the
convictions and sentence of the appellants under sections
342 and 353, Cr. P.C. The appeal except to the extent
indicated is dismissed.

G.C.						     Ordered
accordingly.
431