High Court Jharkhand High Court

Sita Devi vs State Of Jharkhand & Ors on 18 November, 2009

Jharkhand High Court
Sita Devi vs State Of Jharkhand & Ors on 18 November, 2009
              In the High Court of Jharkhand at Ranchi

                     W.P.(Cr.) No.418 of 2009

              Sita Devi .......... ............................. Petitioner

                     VERS US

              State of Jharkhand and others... Respondents

              CORAM: HON'BLE MR. JUSTICE R.R.PRASAD

              For the Petitioner : Mr. Rupesh Singh
              For the State      : J.C to G.P.III

3. 18.11.09

Heard learned counsel appearing for the petitioner and

learned counsel appearing for the State.

Learned counsel appearing for the petitioner submits that

the petitioner was arrested on 19.10.2009 in connection with Barhi

P.S. case no.246 of 2009 by a Police Officer attached to Barhi

Police Station. Soon thereafter, the petitioner made complaint that

she was not feeling well and, therefore, she was referred to

Primary Health Centre, Barhi, where first aid was given and then,

she was referred to Sadar Hospital, Hazaribagh. After four days of

getting treatment, she was referred to RIMS, Ranchi on 24.10.2004

and while the petitioner was undergoing treatment at RIMS,

Ranchi, an application was filed stating therein that since the

petitioner had not been produced before the court within 24 hours

of her arrest, she may be enlarged on bail. However, that

application was not entertained and was simply kept on the record

presumably for the reason that she had not been remanded to

judicial custody.

In the instant case, it does appear that the petitioner on

being arrested, was never produced before the court, as,

according to the petitioner itself, her condition was not good and

she had to be removed to Hospital for treatment but there has

been no denying of the fact that arrest has been effected on
-2-

19.10.2009 and if the arrest has been effected on 19.10.2009, the

petitioner can or can not be said to be in custody in terms of

Section 437(1) of the Code of Criminal Procedure when the

application for bail was filed. This is the question which precisely

fell for consideration.

What is the meaning of custody under Section 439 of the

Code of Criminal Procedure, came up for consideration before the

apex Court in a case of Niranjan Singh and another vs.

Prabhakar Rajaram Kharote and others (AIR 1980 SC 785)

wherein it was held hereunder:

” When is a person in custody, within the meaning of
Section 439 of the Code of Criminal Procedure. When
he is in duress either because he is held by the
investigating agency or other police or allied authority
or is under the control of the Court having been
remanded by judicial order or having offered himself
to the Courts jurisdiction and submitted to its orders
by physical presence. No lexical destrity nor
prcedential profusion is needed to come to the
realistic conclusion that he who is under the control of
the Court or is in the physical hold of an officer with
coercive power is in custody for the purpose of
Section 439. This word is of elastic semantics but its
core meaning is that the law has taken control of the
person. The equivocatory quibblings and hide and
seek niceties sometimes heard in Court that the police
have taken a man into informal custody but not
arrested him, have detained him for interrogation but
not taken him into formal custody and other like
terminological dubiotics are unfair evasions of the
straightforwardness of the law. We need not dilate on
this shady facet here because we are satisfied that
the accused did physically submit before the Sessions
Judge and the jurisdiction to grant bail thus arose.

Custody in the context of Section 439, ( we are
not, be it noted, dealing with anticipatory bail under
Section 438) is physical control or at least physical
presence of the accused in Court coupled with
submission to the jurisdiction and order of the Court.”

Thus, it has been held in the said case that even a person

under the control of the Court either having been remanded by the

judicial order or having offered himself to the Court’s jurisdiction

and submitted to its orders by physical presence before the Court

or he is held by the investigating agency or police or other allied
-3-

authority will be treated to be in custody. No other meaning can be

imported with the ‘word’ custody appearing also under section

437(1) of the Code of Criminal Procedure.

In that view of the matter, the application for bail when was

filed on behalf of the petitioner before the Chief Judicial Magistrate,

Hazaribagh was very well maintainable and it was quite wrong on

the part of the Chief Judicial Magistrate to keep it pending as

premature application on account of the fact that the petitioner has

not been remanded to juridical custody.

In that situation, this application is disposed of with a

direction to the petitioner to press the bail application pending from

before or to file a fresh bail application in terms of Section 437 of

the Code of Criminal Procedure, which shall be disposed of at the

earliest.

Let a copy of this order be communicated to the court

concerned through FAX at the cost of the petitioner.

(R.R.Prasad, J.)

ND/