High Court Patna High Court - Orders

Smt. Ramkali Devi And Anr. vs The State Of Bihar & Anr. on 25 August, 2011

Patna High Court – Orders
Smt. Ramkali Devi And Anr. vs The State Of Bihar & Anr. on 25 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
           Cr. W.J.C. No.264 of 2011
               Rashmi Jyoti & Ors
                       Versus
           The State Of Bihar & Ors
          ----------------------------------

with
Cr. W.J.C. No.265 of 2011
Sati Devi And Ors.

Versus
The State Of Bihar & Ors

———————————-

with
Cr. W.J.C. No.275 of 2011
Dr. Kumkum Sinha & Ors.

Versus
The State Of Bihar & Anr.

———————————-

with
Cr. W.J.C. No.285 of 2011
Kalyan Rai @ Ram Kalyan Rai & Ors.

Versus
The State Of Bihar & Ors

———————————-

with
Cr. W.J.C. No.286 of 2011
Prem Kumar Singh
Versus
The State Of Bihar & Ors

———————————-

with
Cr. W.J.C. No.296 of 2011
Rama Shankar Prasad Singh & Anr.

Versus
The State Of Bihar & Ors

———————————-

with
Cr. W.J.C. No.310 of 2011
Chandra Prabha Devi & Ors.

Versus
The State Of Bihar & Ors

———————————-

2

with
Cr. W.J.C. No.349 of 2011
Smt. Ramkali Devi And Anr.

Versus
The State Of Bihar & Anr.

———————————-

FOR THE PETITIONERS: Mr. Birendra Kumar Sinha, Sr. Advocate
Mr. Shakeel Ahmad Khan, Sr. Advocate
Mr. Ashok Kumar Jha
Mr. Indrajeet Bhushan
Mr. Manish Kumar
Mr. Krishna Ranjan
Mr. Kumar Kaushik
Mr. Ashar Mustafa
Mr. Praveen Kumar
Mr. Harish Kumar
Mr. Pushpendra Kumar Singh
Mr. Omkar Kumar
Mr. (Dr.) Bidhu Ranjan
Mr. Binod Kumar, Advocates
FOR THE INTERVENOR : Mr. Ramakant Sharma, Sr. Advocate
Mr. Narendra Kumar, Advocate
FOR THE STATE: Mr. Amarnath Deo, S.C. XXVI
Smt. Nilu Agrawal, G. P. VI
Mr. Rishi Raj Sinha, G.P. XXIX
Mr. Manikant Mishra, G.P. XXV
Mr. N.K. Singh, G.P. XXVI
Mr. Krishna Murari Prasad, AC to GA VI
Mr. Shyameshwar Kumar Singh, AC to GP XII
Mr. Yashwant Kumar Chaman, AC to SC XXV
Mr. Lalan Kumar, AC to GP XXVI
Mr. Kinkar Kumar, AC to GP 25
Mr. Rajeev Shekhar
Mr. Gopal Krishna
Mr. Rakesh Kumar, Advocates
********

PRESENT

HON’BLE MR. JUSTICE SHAILESH KUMAR SINHA

S.K.SINHA,J.

In the above batch of writ applications the

challenge is to a common order dated 23rd February,

2011 of Chief Judicial Magistrate, Sitamarhi issuing

non-bailable warrant of arrest against the accused
3

persons including petitioners on the requisition of the

Investigating Officer of the Sitamarhi Police Station Case

No. 595 of 2010, registered for the alleged offences

under sections 406, 409, 420, 467, 468 & 471 of the

Indian Penal code and sections 63, 64 & 68 of the Copy

Rights Act.

2. Since facts in all the above writ application

are more or less similar, as such, for the sake of

convenience the facts of Cr. W.J.C. No. 275 of 2011 (Dr.

Kumkum Sinha & Ors Vs. The State of Bihar) are

referred below wherever necessary.

3. The aforesaid order dated 23.02.2011 is

assailed inter-alia on the following grounds:

(I) Warrant for arrest could not be issued

mechanically as also without application of

judicial mind and unless any of the three pre-

conditions enumerated in sub-section (1) of

section 73 of the Code of Criminal Procedure

(hereinafter referred to as the „Code’) are
4

available.

(II) The warrant of arrest could not be issued in aid

of investigation.

4. The state has filed counter affidavit and

opposes the writ application inter-alia on the following

grounds:

(I) The writ application assailing the impugned

order is not maintainable ignoring the statutory

provisions under the Code especially in view of

involvement of serious disputed questions of

facts and also in the circumstances leading to

the lodging of the first information report in

question.

(II) Investigation of a criminal case involves taking

different measures including the arrest and also

discovery of relevant facts/materials for

collection of evidence to find out the truthfulness

of the allegations. The Investigating Officer

during investigation is entitled in law to adopt
5

such measures including arrest as per necessity.

(III) The impugned order has been passed

considering the facts/materials including memo

of evidence against each of the persons including

the petitioners in the requisition submitted by

the police for issuance of warrant of arrest.

5. The case of the State is that the requisition

for issuance of warrant of arrest necessitated for the

reason that the petitioners are the elected public

representatives being Mukhiyas of different Panchayats

all over the district of Sitamarhi against whom

investigation needs to be done in depth without delay

and as such decision to arrest called for more care and

caution coupled with the fact that pursuant to the

notice issued by the investigating officer they did not co-

operate fully since they avoided to produce the relevant

documents/materials with respect to the purchase of

solar lights in question involving misappropriation of

huge public money. Therefore, taking into consideration
6

the facts and circumstances, in the opinion of the

investigating officer, it was proper to take all measures

for the discovery of the relevant materials/documents

including the arrest which the Investigating Officer was

entitled in the light of the provisions of sub-section (1) of

section 157 of the Code.

6. The prosecution case, in short, is that on

30.10.2010 the investigating officer of the present case

received confidential information that one Ashok Kumar

son of Sri Sagar Sharma, from whose house illegal arms

were recovered, used to supply spurious solar lights

with the help of one Dipendra Mishra. When the said

Dipendra Mishra was questioned, he informed that he

along with Ashok Kumar used to supply spurious solar

lights for the past 3-4 years to various gram

panchayats. They did not have any VAT registration.

Ashok Kumar had got them registered as ‘Shiva

Enterprise”. They procured spurious solar lights from

one Magadh Solar Light, Chiraiyatar, Patna. The
7

spurious solar lights used to cost lesser and the profit

thus made was distributed between the Mukhiya,

Panchayat Secretary and other officers. By such spurious

supplies which was rampant in which crores of public money

was misappropriated by committing the alleged offences.

7. Based on the above information, the police

searched the house of Ashok Kumar and seized various

documents and on the basis of those documents Ashok

Kumar, Dipendra Mishra and other Mukhiyas of

different Panchayats in the district of Sitamarhi were

made accused in the present case.

8. The common submissions on behalf of the

petitioners that the course adopted by the Investigating

Officer for arresting all the accused persons who were

the Mukhiyas of their concerned Gram Panchayats, by

seeking warrant of arrest against them without

considering the necessity and justification for such

recourse is not permissible in law. It is further

submitted that they remained co-operative all along to
8

the Investigating Officer as and when required by

furnishing the necessary information/relevant

documents in their possession. The warrant of arrest

was actuated with malice to prevent them from

contesting the ensuing Panchayat Election for Mukhiya,

the notification of which was already published.

9. Besides assailing the action of the Investigating

Officer the petitioners submitted that the learned Chief

Judicial Magistrate while issuing non-bailable warrant

of arrest also committed serious error of law by not

considering the conditions precedent for issuing such

warrant of arrest as embodied in sub-section (1) of

Section 73 of the Code which requires in law that

warrant of arrest can be issued only if either of the

three pre-requisite conditions are fulfilled i.e. the person

against whom the warrant of arrest is being issued

either he should be escaped convict, proclaimed

offender or of any person who is accused of a non-

bailable offence and is evading arrest. As such,
9

issuance of warrant of arrest being contrary to law

deserves to be quashed.

10. On the other hand submission on behalf of

the State is to the effect that these petitioners were

seriously involved in commission of the alleged offence

while making the payment for supply of spurious solar

lights knowingly for their ulterior pecuniary gain

causing huge loss to the public ex-chequer as the solar

lights in question were of a duplicate material whereas

the payments were made for the original having a wide

difference of price.

11. Mr. Amarnath Deo, learned Standing

Counsel No. XXVI leading the argument on behalf of

the State submits that the petitioners were not co-

operating in the investigation of the case by concealing

the relevant information/ documents, and as such, in

the opinion of the Investigating Officer their arrest was

felt necessary, however, since large number of persons

including the petitioners being public representatives
10

were required to be arrested, therefore, obtaining the

warrant of arrest was the proper course. Accordingly,

the requisition for issuance of warrant of arrest was

filed in the Court stating all the relevant details with

memo of evidence against all the accused persons for

consideration of the Court before issuance of the

warrant of arrest.

12. It was further submitted that on perusal of

the impugned order it would appear that the learned

Chief Judicial Magistrate upon due consideration to the

requisition of the Investigating Officer passed the order

for issuance of warrant of arrest. It is submitted that

the same is legal, valid and justified in law, as such, all

the writ applications deserves to be dismissed.

13. In reply, learned counsel for the petitioners

drawn the attention of the Court to the provisions of

Section 41(a)(b)(i) and Section 55 of the Code for the

proposition that the Investigating Officer instead of

seeking warrant of arrest could have sent the
11

requisition for arrest to another police officer, and as

such, the submission of the State that it was necessary

to seek the warrant of arrest is not justified in law.

14. Before considering the rival submissions of

the parties, the relevant provisions of Sections 41A, 72,

73(1), 74 & 157(1) of the Code are quoted below for

ready reference:

Section 41A

(1) The police officer shall, in all cases where the
arrest of a person is not required under the
provisions of sub-section (1) of section 41, issue
a notice directing the person against whom a
reasonable complaint has been made, or
credible information has been received, or a
reasonable suspicion exists that he has
committed a cognizable offence, to appear before
him or at such other place as may be specified
in the notice.

(2) Where such a notice is issued to any person,
it shall be the duty of that person to comply
with the terms of the notice.

(3) Where such a notice is issued to any person,
it shall be the duty of that person to comply
with the terms of the notice.

(4) Where such person, at any time, fails to
comply with the terms of the notice or is
unwilling to identify himself, the police officer
12

may, subject to such orders as may have been
passed by a competent Court in this behalf,
arrest him for the offence mentioned in the
notice.

Section 72
Warrants to whom directed. (1) A warrant of
arrest shall ordinarily be directed to one or more
police officers; but the Court issuing such a
warrant may, if its immediate execution is
necessary and no police officer is immediately
available, direct it to any other person or
persons, and such person or persons shall
execute the same.

(2) When a warrant is directed to more officer or
persons than one, it may be executed by all, or
by any one or more of them.

Sub-Section (1) of Section 73
The Chief Judicial Magistrate or a Magistrate of
the first class may direct a warrant to any
person within his local jurisdiction for the arrest
of any escaped convict, proclaimed offender or
of any person who is accused of a non-bailable
offence and is evading arrest.

Section 74
Warrant directed to police officer – A warrant
directed to any police officer may also be
executed by any other police officer whose name
is endorsed upon the warrant by the officer to
whom it is directed or endorsed.

Extract of Sub-Section (1) of Section 157
If, from information received or otherwise, an
officer in charge of a police station has reason to
suspect the commission of an offence which he
13

is empowered under section 156 to investigate,
he shall forthwith send a report of the same to a
Magistrate empowered to take cognizance of
such offence upon a police report and shall
proceed in person, or shall depute one of his
subordinate officers not being below such rank
as the State Government may, by general or
special order prescribe in this behalf, to
proceed, to the spot, to investigate the facts and
circumstances of the case, and, if necessary, to
take measures for the discovery and arrest of
the offender.

15. On perusal of the aforesaid statutory

provisions it would appear that a person, who is an

accused of a cognizable offence, could be arrested by

the police either on its own or under the orders of the

Court on basis of the warrant of arrest.

16. The pre-dominant consideration for arrest

under either of the mode is the necessity of arrest

either for appearance in the Court or required in course

of investigation.

17. In this connection, it would appear that on

lodging of the first information report with respect to

the a cognizable offence in terms of Section 154 of the
14

Code the officer in charge of such police station if he

reasonably suspects the commission of the alleged

offence disclosed in the information received shall

proceed in person or depute any eligible sub-ordinate

officer to proceed to the spot to investigate the facts

and circumstances of the case and if necessary, to take

such measures for the discovery and arrest of the

offender in terms of the provisions of section 157 (1) of

the Code.

18. From the above, it is manifest that the

investigating officer is empowered under the aforesaid

statutory provision to take all measures for discovery

and arrest of the offender in course of the investigation

of the case, if necessary. An accused has no say and is

not entitled to choose as to who should be the

investigating agency and measures to be adopted to

investigate the case permitted under law. Reference

may be made to the decision of the Apex Court in the

case of Central Bureau of Investigation & Anr. Vs.
15

Rajesh Gandhi & Anr., as reported in A.I.R. 1997

Supreme Court 93 (Paragraph 8). In the case in hand,

the investigating officer stating the reasons for seeking

the warrant of arrest made the requisition dated

18.02.2011 with memo of evidence against all

separately (Annexure-4) as referred to in the foregoing

paragraphs before the learned Chief Judicial

Magistrate, Sitamarhi whereupon on consideration of

the above on being satisfied, directed for issuance of

the non-bailable warrant of arrest vide order dated

23.02.2011 i.e. the impugned order.

19. There is another controversy between the

parties. The stand of the petitioners are that the

warrant of arrest has been issued in terms of the

provisions of sub section (1) of Section 73 of the Code

whereas the stand of the State that the warrant in

question is purported to have been issued in terms of

sub-section (1) of Section 72 read with Section 74 of the

Code. Since the warrant under Sub-section (1) of
16

Section 73 of the code provides for issuance of warrant

to a private person where no police officer is

immediately available for the execution of the warrant

of arrest.

20. In the opinion of the Court, the very

purpose of issuance of warrant of arrest is to secure the

appearance of the accused persons in the Court as also

to effect their arrest if required during investigation.

Reference may be made to the decision in the case of

State Through CBI Versus Dawood Ibrahim Kaskar and

others as reported in 1997 Supreme Court Cases (Cri)

636 (Paragraph 22) which is quoted below:

“Another factor which clearly indicates
that Section 73 of the Code gives a power
to the Magistrate to issue warrant of
arrest and that too during investigation is
evident from the provisions of Part C of
Chapter VI of the Code, which we have
earlier adverted to. Needless to say the
provisions of proclamation and
attachment as envisaged therein is to
compel the appearance of a person who is
evading arrest. Now, the power of issuing
17

a proclamation under Section 82 (quoted
earlier) can be exercised by a Court only
in respect of a person “against whom a
warrant has been issued by it”. In other
words, unless the Court issues a warrant
the provisions of Section 82, and the other
sections that follow in that part, cannot be
invoked in a situation where in spite of its
best efforts the police cannot arrest a
person under Section 41. Resultantly, if it
has to take the coercive measures for the
apprehension of such a person it has to
approach the Court to issue warrant of
arrest under Section 73; and if need be to
invoke the provisions of Part C of Chapter
VI. [Section 8(3) in case the person is
accused of an offence under TADA.]

Therefore, in case the petitioners have come to know

that they are required by the investigating officer in

course of the investigation, they are required in law to

appear before the police officer investigating the case

even without receiving any notice in this regard from

the investigating officer. However, in case they

apprehend their arrest it is always open to the person

apprehending his arrest to apply for such bail in terms

of the provisions of Section 438(1) of the Code, but in
18

no case, petitioners could have avoided the

investigation. It has been stated in the counter affidavit

on behalf of the State to the effect that the petitioners

were not co-operating fully, i.e. either they were

withholding information or withholding the relevant

documents to unreveal the truth.

21. Notwithstanding the above and without going

into detail, considering the submissions of the parties,

it is just and proper that petitioners should co-operate

in the investigation. It is open to them to apply for bail

as provided under law and in case the petitioners either

get pre-arrest bail or on surrender, the warrant of

arrest and other processes issued against them are to

be recalled. Reference may be made to a decision of the

Apex Court in the case of Vimla Ben versus Vatsola

Ben, as reported in (2008)4 SCC, 649 (paragraphs 32 &

33). Learned counsel for the petitioners has relied upon

a decision of Apex Court in the case of Inder Goswami

Versus State, as reported in 2008 (1) P.L.J.R., 82 (SC)
19

for the proposition that the warrant of arrest being a

serious matter could not be issued mechanically

without application of mind as also in absence of any

relevant material justifying the issuance of warrant of

arrest. Here it is not a case of issuance of warrant of

arrest mechanically, as on perusal of the impugned

order it would appear that the warrant of arrest were

issued on the consideration of the requisition

submitted by the investigating officer enclosing the

memo of evidence available against all the accused

persons, and the learned chief Judicial Magistrate upon

considering all the relevant materials on the record

directed for issuance of warrant of arrest, and as such,

it cannot be said that the same was issued

mechanically. The impugned order as such cannot be

faulted in law. That apart the law is well settled that

the defect, if any, however serious has no direct bearing

on the competence or the procedure relating to the

cognizance or trial as held by the Apex Court in the
20

case of Paramjit Singh @ Mithu Singh Versus State of

Punjab, reported in AIR 2008 Supreme Court 441

(Paragraph 13) extract of which is quoted below :

“it is well settled that even a defect, if any,
found in investigation, however serious
has no direct bearing on the competence
or the procedure relating to the
cognizance or the trial. A defect or
procedural irregularity, if any, in
investigation itself cannot vitiate and
nullify the trial based on such erroneous
investigation”

22. In view of the above considerations and

discussions, I do not find any merit in all the writ

applications. Accordingly, all the above writ

applications fail and as such are dismissed. The

interim order dated 11.03.2011 stands vacated.

( Shailesh Kumar Sinha, J.)

Patna High Court
The 25th of August, 2011
Manish/A.F.R.