High Court Patna High Court

Smt. Indra Devi & Ors vs State Of Bihar Thru.Vigilance on 26 September, 2011

Patna High Court
Smt. Indra Devi & Ors vs State Of Bihar Thru.Vigilance on 26 September, 2011
Author: Dharnidhar Jha
        IN THE HIGH COURT OF JUDICATURE AT PATNA

         Criminal Writ   Petition No.244 of 2011

     In the matter of an application under Article 226
     and 227 of the Constitution of India.


1. Balmiki Singh, Son of Late Ram Avtar Prasad
2. Smt. Indira Devi wife of Sri Balmiki Singh,
3. Amarjeet Kumar, Son of Sri Balmiki Singh &
4. Samarjeet Kumar, Son of Sri Balmiki Singh,
         All residents of Besides Shiv Mandir Gali,
Sheikhpura,    P.S.Hawai     Adda,    P.O.-B.V.College,
District-Patna               ...   ....    Petitioners

                           Versus

1. The State Of Bihar,
2. The Chief Secretary, Govt. of Bihar, Patna.
3. The Director General of Police, Bihar, Patna.
4. Additional Director general of Police, Vigilance
Investigation Bureau, Bihar, Patna.
5.   The  Inspector   General    of  Police,  Vigilance
Investigation, Patna.
6. The Senior Superintendent of Police, Patna.
7. The District Magistrate, Patna District.
8.    The   Superintendent     of   Police,   Vigilance
Investigation Bureau, Bihar,6, Circular Road, Patna.
9. Dy.Superintedent of Police Department of Vigilance,
Investigation Bureau, Bihar, 6, Circular Road, Patna.
10.Sri Prakash Nath Mishra, Son of Sri Amarnath
Mishra, Senior Dy.S.P.,Vigilance Investigation Bureau
6, Circular Road, Patna.
11. Sri Shekhar Kumar, Son of Shri Shiv Narayan
Prasad, Senior Dy.S.P.,Vigilance Investigation Bureau,
Patna.
12. Sri Srikant Rai S/O not known, Police Inspector of
Vigilance Investigation Bureau, Bihar, Patna.
13. Sri Shiv Chandra Singh, Dy.S.P.,Vigilance Bureau,
Bihar, Patna.
14. The Officer Incharge of Hawai Adda Police Station,
Patna.
15. Sri Anand Jain S/O Late Budhsain Jain, resident of
DU/52, First Floor, Uttari Pitampura, Delhi-88.
16. Smt. Mamta Jain, W/O Sri Anand Jain, resident of
DU/52, First Floor, Uttari Pitampura, Delhi-88.
17. Sanjay Kumar, Excise Superintendent, Office of the
Excise Deputy Commissioner, Patna Division, Patna. &
Ors
                              ....   .... Respondents
                                                2




                                                    With

                              CRIMINAL REVISION NO. 1196 OF             2010

                           Against the order dated 16.07.2010 passed by
                           Special   Judge,   Vigilance-Ist,  Patna    in
                           Special Case No.62 of 2009.
                                             ------

1. Smt. Indra Devi, W/O Balmiki Singh,

2. Sri Balmiki Singh, Son of Late Ramaudar Prasad Singh
&

3. Sri Samar jeet Kumar, S/O Balmiki Singh.
All resident of Mohalla-Shaikhpura beside Shiv Mandir
Gali, P.S. Hawai Adda, District-Patna.

                                                 ....   ....    Petitioners
                                             Versus

                    State Of Bihar Through Vigilance....             ....      Respondent

For the Petitioners: Sri Shakil Ahmad Khan,
Senior Advocate.

Sri Indu Bhushan, Advocate.

For the Respondent:- Sri Arvind Ujjwal, S.C.25.

Sri Sushil Kumar Mallik,
A.C. to S.C.25
For the Vigilance:- Sri Arvind Kumar,
Law Officer, Vigilance.

(In Cr.W.J.C.No.244 of 2011 &
Cr.Revision No.1196 of 2010, both)

P R E S E N T

THE HON‟BLE SHRI JUSTICE DHARNIDHAR JHA

Dharnidhar Jha,J. These two petitions arise out of Vigilance

P.S.Case No.62 of 2009 pending before Special Judge,

Patna. They have been heard together and are being

disposed of by this common order.

2. The Criminal Writ Petition has been filed

by Balmiki Singh, his wife and their two sons out of

whom Smt. Indra Devi wife of Balmiki Singh, Balmiki

Singh himself and his son Samarjeet Kumar, have
3

preferred the Criminal Revision Petition also. The

Criminal Writ Petition has been filed for issuing the

writ in the nature either of certiorari or mandamus for

quashing the seizure list-cum-inventory dated

12.06.2009 under which cash amounting to rupees Twenty

lakhs and some important documents as also Tata Indica

vehicle bearing registration no.BR-IX-8245 were seized.

The further prayer is to issue suitable directions for

initiating appropriate legal action against the erring

respondents who were the officials of the Vigilance

Department, Bihar with further directions to the

Government of Bihar to provide suitable compensation to

petitioners as they had been unnecessarily agonized

mentally and had been put to economic loss besides

being abashed in the society.

3. The above reliefs have been sought for

under the facts that the officers of the Vigilance

Department who are respondents no.10 to 13 entered

inside the house of the petitioners and conducted a

search of it during which course rupees Twenty lakhs in

cash with some documents as per seizure memo were

recovered as per inventory-cum-seizure list(Annexure-

6). Other articles were also found there and they were

all seized and a copy of the seizure list was handed

over to petitioners Balmiki Singh and his two sons. Out

of the total seized amount, some part of it was
4

returned to the petitioner Balmiki Singh and the

remaining sum of money was kept by the Vigilance

Department.

4. As per replies of the respondents the sum

of money which had been kept in custody of the

petitioners belonged to Sanjay Kumar, accused of

Vigilance P.S. Case No.62 of 2009 who happens to be the

son-in-law of petitioner Balmiki Singh. On account of

recovery of the cash, etc. another case, vide P.S.Case

No.86 of 2009, was registered regarding the acquisition

of properties disproportionate to the known sources of

income of accused Sanjay Kumar.

5. It appears that the petitioners had moved

the learned Special Judge, Vigilance-I, Patna seeking

the release of Rs.4,63,458/- to the petitioners along

with the car and further cash amount of Rs.2,41,599/-.

6. The contention was that Section 102 Cr.P.C.

does empower any police officer to make a search of any

house or premises, etc. on suspicion that any property

which could have been obtained after commission of

theft or which was suspected to be subject matter of

commission of any offence may be seized by the police.

It was contended that as soon as the seizure had been

made, Section 102(3) requires that the report thereof

must be made, to the Magistrate having jurisdiction in

the matter forthwith. It was contended that the word
5

„forthwith‟ has been explained by various judgments in

different context and it has been held that there

should not be any unreasonable time lag in making the

report and as such delay of over two months in lodging

the case and showing the recovered properties and

articles as the subject matters of that case is not to

be countenanced as may be evident from the language of

Section 102(3)Cr.P.C. It was contended that the

inventory and seizure be quashed and the reliefs as

sought for including the direction to the investigating

agency to release the properties/documents seized from

the house of the petitioners be granted.

7. When the learned counsel rose up to make

submissions on the two petitions on 19.09.2011, the

court had pointed out to him the provision of Section

22 of the Bihar Special Courts Act, 2009 which creates

a bar in maintaining a „suit or other legal

proceedings‟ in respect of any money or property or

both ordered to be confiscated under Section 15 of the

said Act. The learned counsel for the petitioners in

the two petitions took time to examine the provision,

whereas the learned counsel appearing for the Vigilance

Department also sought adjournment for seeking

instructions. Affidavit has been filed by the Vigilance

Department indicating as if the confiscation proceeding

has now been initiated in respect of the subject matter
6

of the Vigilance P.S.Cases no.69 and 46 both of 2009

regarding the disproportionate assets acquired by the

accused Sanjay Kumar.

8. It was contended by Sri Shakil Ahmad Khan,

Senior Counsel for the petitioners that unless an order

had been passed the bar under Section 22 of the Act

shall not apply. Section 22 of the Act reads as under:-

“Bar to other Proceedings.-Save as provided in
Section 9 and 17 and notwithstanding anything contained
in any other law, no suit or other legal proceedings
shall be maintainable in any Court in respect of any
money or property or both ordered to be confiscated
under Section 15.”

9. The language of the Section indicates as if

the mere pendency of confiscation proceedings may not

operate as a bar to maintaining any suit or other legal

proceeding because the words „ordered to be confiscated

under Section 15‟, appearing in Section 22 of the Act,

clearly indicates that the bar may operate only when

the properties have been ordered to be confiscated.

However, if the proceedings for confiscation of the

proceedings has been initiated and that is pending

adjudication of the Authorized Officer, then in my

considered view, any Court, even acting under Article

226 or 227 of Constitution of India should refrain from

interfering with the special proceedings after an

application under Section 13 of the Act has been filed

as the very interference shall be obstructing the
7

exercise of a very special power of a special forum

and thus frustrate the object of the Act for which it

was enacted. Further, the confiscation proceeding to be

initiated or already initiated, in any case, has never

to end in a final order, it may be challenged under

Section 17 of the Act before this Court and in case any

instances of prejudice or other illegality was pointed

out, this Court may set the same right. Acting under

Article 226 or 227 of the Constitution may not allow an

appropriate lawful forum to exercise its jurisdiction

to adjudicate the proceedings and pass a final order

under Section 15 of the Act. In the present view of

mine, I am of the opinion that neither the writ

petition nor the criminal revision petition is

maintainable.

10. However, considering the importance of the

issue as to whether the officers of the Vigilance

Department were justified in making the search of the

house of the petitioners and seize the properties as

per inventory-cum-seizure memo (Annexure-6) without

registering the first information report, I have

decided to proceed to decide this particular question.

11. Police has a statutory, solemn power of

investigating a case after registering the FIR. The

power of the police to investigate a cognizable case

flows from the provisions of Sections 156 and 157
8

Cr.P.C. Section 156 empowers an officer-in-charge of a

police station to investigate any cognizable case

without the order of the Magistrate who may have the

jurisdiction over such local area. It may further

appear from sub-Section(2) to that Section that the

power of a police officer to investigate such

cognizable case could never be questioned through any

proceeding at any stage of the investigation on the

ground that such police officer was not enjoying the

power. On perusal of Section 157 Cr.P.C. what appears

is that the investigation of a cognizance case may be

initiated by any officer empowered under Section 156

Cr.P.C. if he has reason to suspect the commission of

an offence and if he starts the investigation he shall

have to send the report of the same to a Magistrate

empowered to take cognizance of such offences upon a

police report. What follows from the provision is that

there may not be any bar or prohibition in proceeding

to investigate any information, raising even a

suspicion of commission of any cognizable offence and

if the police stumbles upon material evidence showing

commission of such offence or offences, it may collect

them and later on register the First Information Report

and send the report to the Magistrate as soon as he has

drawn up the First Information Report. Collection of

evidence being the only purpose of an investigation,
9

there is no harm that the police prepared the documents

in respect of those steps of investigating the case.

However, this power of police is never qualified by the

fact that it should always first institute the FIR and

then proceed to investigate the case. If the provision

of Section 157 Cr.P.C. be construed that way, then the

whole purpose of empowering the police officer to

investigate a cognizable case merely on suspicion shall

be frustrated. It could best be illustrated by the very

facts of the present case. The police was investigating

the acquisition of disproportionate assets by accused

Sanjay Kumar who happened to be the son-in-law of the

petitioner Balmiki Singh. The police had information

that the said accused had stashed his illegally amassed

money or other properties at different places by

putting the same in custody of different persons. If

the police was to register the case first and then was

to go to search the places then there might have been a

very strong possibility that the persons in whose

custody the properties had been put could have removed

or concealed the properties to such an extent as to

making it inaccessible by the police officers. This is

the reason that in the cases of the present nature,

generally the police conducts the raids, searches the

premises or houses or even different banking or

financial institutions where the accused is suspected
10

to have stashed his properties either in the form of

money or in any other form and, thereafter sits down to

stitch up the facts to frame the FIR for filing the

report with the Magistrate with all copies of seizure

memoes, etc. If the above procedure is not followed,

then it could be almost in every case that no property

could be recovered or seized. It could be in the above

background that the word „forthwith‟ has to be

construed.

12. It is not that only this Court is taking

the present view and the same was never taken by any

other court that the police may, first, go to search a

premises or any place suspected to store the stolen

property or any other property which may be the subject

matter of commission of any offence and recover the

same and thereafter register the case. It is true that

generally the police registers the FIR in cases of

general nature involving general offences under the IPC

or any other law and thereafter proceeds to investigate

the case, but that is not always the rule. In cases in

which there could be suspicion of commission of any

other offence, it is always permissible for the police

that they go, first, to conduct the searches and

recover the properties and then file the report. This

question was considered, probably, for the first time

by the Privy Council in Emperor Vrs. Khwaja Nazir Ahmad
11

reported in AIR 1945 Privy Council 18. It was held by

their Lordships as follows:-

“But, in any case, the receipt and recording of
an information report is not a condition precedent to
the setting in motion of a criminal investigation. No
doubt in the great majority of cases, criminal
prosecutions are undertaken as a result of information
received and recorded in this way but their Lordships
see no reason why the police, if in possession through
their own knowledge or by means of credible though
informal intelligence which genuinely leads them to the
belief that a cognizable offence has been committed,
should not of their own motion undertake an
investigation into the truth of the matters alleged.
Section 157, Criminal P.C., when directing that a
police officer, who has reason to suspect from
information or otherwise that an offence which he is
empowered to investigate under S.156 has been committed
shall proceed to investigate the facts and
circumstances, supports this view. In truth the
provisions as to an information report (commonly called
a first information report) are enacted for other
reasons. Its object is to obtain early information of
alleged criminal activity, to record the circumstances
before there is time for them to be forgotten or
embellished, and it has to be remembered that the
report can be put in evidence when the informant is
examined if it is desired to do so.”

13. Thus, what may appear from the above

observations of the Privy Council, the police is duly

entitled to conduct the searches first on account of

some exigencies and seize properties/documents, etc.

and thereafter to register the report. It is true that

conducting a search and seizing a property are part of

investigation, but criminal law could not be put into a

straight jacket so as to be blinded by procedural

technicalities. It has always to be interpreted in such

a way as to permitting investigations, inquiries and
12

trials to eliminate commission of offence and further

the cause of justice by allowing proper collection of

evidence and then putting them together through

different reports or documents before the court of

justice for adjudication of the indictment.

14. In addition to the above reason what may

further be found, as I have noted also, conducting a

search and recovering or seizing any property, or a

document, etc. and preparing documents in that behalf

are all parts of investigation, or better put, steps in

investigation of a criminal offence. They are very much

part and parcel of investigation which is the

statutorily earmarked jurisdiction of police. Section

156(2)Cr.P.C. clearly prohibits questioning such

proceedings of a police officer on ground indicated

therein. Thus, there is a statutory bar also in

maintaining any petition seeking any part of

investigation like the search and seizure, to be

quashed as the same always has to be interpreted as

interfering with the statutory powers of the police to

investigate a cognizable offence. This position has

been clarified by innumerable decisions of various

Courts. The same decision in Khwaja Nazir

Ahmad(Supra)elucidates the law as follows:-

In their Lordships‟ opinion however, the more
serious aspect of the case is to be found in the
resultant interference by the Court with the duties of
the police. Just as it is essential that every one
13

accused of a crime should have free access to a Court
of justice so that he may be duly acquitted if found
not guilty of the offence with which he is charged, so
it is of the utmost importance that the judiciary
should not interfere with the police in matters which
are within their province and into which the law
imposes upon them the duty of enquiry. In India as has
been shown there is a statutory right on the part of
the police to investigate the circumstances of an
alleged cognizable crime without requiring any
authority from the judicial authorities, and it would,
as their Lordships think, be an unfortunate result if
it should be held possible to interfere with those
statutory rights by an exercise of the inherent
jurisdiction of the Court. The functions of the
judiciary and the police are complementary not
overlapping and the combination of individual liberty
with a due observance of law and order is only to be
obtained by leaving each to exercise its own function,
always, of course, subject to the right of the Court to
intervene in an appropriate case when moved under
S.491, Criminal P.C., to give directions in the nature
of habeas corpus. In such a case as the present,
however, the Court‟s functions begin when a charge is
preferred before it and not until then.

15. In the above views of the matter, it could

not be said that the search of the house of the

petitioners were without jurisdiction and was

completely arbitrarily or illegal which required the

issuance of the writs as was prayed for.

16. I find no merit in the writ petition and

Cr.Revision petition and the two petitions are hereby

dismissed.





                                                ( Dharnidhar Jha,J.)


Patna High Court,
Dated, the 26th    day
of September, 2011,
Brajesh Kumar/AFR