Rajasthan High Court – Jodhpur
Smt.Sumitra Kanthiya & Ors vs State on 30 July, 2008
1
S.B. CRIMINAL REVISION PETITION NO.453/2008
Smt. Sumitra Kanthiya & Ors.
Vs.
State of Rajasthan
Date of Order :: 30-07-2008
HON'BLE MR. JUSTICE DEO NARAYAN THANVI
Mr. Sandeep Mehta, for the petitioner.
Mr. L.R. Upadhyay, Public Prosecutor.
This revision petition has been filed against the
judgment of the learned Special Judge, Prevention of Corruption
Act Cases, Udaipur dated 12.12.2007 whereby he dismissed the
application of the petitioners dated 16.10.2007 in which it was
prayed for their discharge under Section 7, 13(1)(d) read with
Section 13(2) of P.C. Act and Section 120-B IPC. All the petitioners
pleaded not guilty to the above charge and claimed trial and the
case was fixed for prosecution evidence.
It was alleged that the petitioners are not public
servant within the definition of Section 2(c) of the Prevention of
Corruption Act, 1988 as they are not being paid any salary or
remuneration in lieu of their services. Learned trial court observed
2
that the cognizance was taken against the accused petitioners on
7.4.2004 under Section 13(1)(d) read with Section 13(2) of the P.C.
Act and Section 120-B IPC. Against that order, a revision petition
was filed in the High Court being S.B. Criminal Revision Petition
No.106/2006 which was dismissed on 26.2.2007 with the
observation that accused petitioners are at liberty to raise the
objections at the time of framing charges.
Learned trial court observed that on 18.7.2007, when
the charges were framed, no such objection was raised, therefore,
the present application is not maintainable and the court cannot
review its own order dated 18.7.2007.
Having perused the order dated 18.7.2007 of the trial
court, it appears that in the order itself, the trial court has
nowhere observed that it heard the petitioners or the Public
Prosecutor by marking the attendance of the Public Prosecutor and
all the accused petitioners and on perusing the record, order for
framing charge was pronounced and the charges were framed and
the case was fixed for prosecution evidence. Thus, the order dated
18.7.2007 is in clear violation of the directions given by this Court
3
on 26.2.2007 in Criminal Revision No.106/06.
That apart, as held by the Hon'ble Supreme Court,
reference of which has been given in the impugned order as well,
i.e. AIR 1995 SC 1314, State of Tamilnadu Vs. T. Thulasingam &
Ors. it has been observed that for finding the scope of Section 21
of the Indian Penal Code and Section 2(c) of the P.C. Act,
municipal councilors are not public servant because they are not
drawing salary. This decision of the Hon'ble Supreme Court was
based on the earlier decision of Ramesh B. Kulkarni Vs. State of
Maharashtra, reported in AIR 1985 SC 1655 wherein while
discussing the scope of Section 21 IPC vis.a.vis Section 5(1)(d) and
(2) of the P.C.Act, it was observed as under:-
"The concept of a 'public servant' is quite
different from that of a Municipal Councillor.
A 'public servant' is an authority who muyst be
appointed by Government or a semi-
governmental body and should be in the pay or
salary of the same. Secondly, a 'public servant'
is to discharge his duties in accordance with
the rules and regulations made by the
Government. On the other hand, a Municipal
Councillor does not owe his appointment to
any governmental authority. Such a person is
elected by the people and functions
undeterred by the commands or edicts of a
governmental authority. The mere fact that a
4
MLA gets allowance by way of honorarium does
not convert his status into that of a 'public
servant'. In Antulay's case (supra), the learned
Judges of the Constitution Bench have
referred to the entire history and evolution of
the concept of a 'public servant' as
contemplated by S.21 of the IPC."
In view of the above decision of the Hon'ble Supreme
Court, the petitioners being municipal councilors are not public
servant and charges framed against them without giving them
opportunity of hearing on 18.7.2007 cannot be sustainable,
specially when the State refused to sanction prosecution and the
Anti Corruption Department submitted final report but the learned
Judge took the cognizance overlooking the above legal aspects.
Consequently, this revision petition is allowed. The
order of the learned Special Judge, Prevention of Corruption Act
Cases, Udaipur dated 12.12.2007 is set aside and the petitioners
are discharged for the charges levelled against them.
[DEO NARAYAN THANVI],J.
Praveen