High Court Jharkhand High Court

Somnath Tripathy vs State Of Jharkhand And Anr. on 16 June, 2005

Jharkhand High Court
Somnath Tripathy vs State Of Jharkhand And Anr. on 16 June, 2005
Equivalent citations: 2005 (4) JCR 221 Jhr
Author: H S Prasad
Bench: H S Prasad


ORDER

Hari Shankar Prasad, J.

1. The petitioner, who is working as Enforcement Officer in the Transport Department, Government of Jharkhand, has prayed for reinvestigation of the case in Garhwa P.S. Case No. 214/2000 under Sections 12 and 13 of the Prevention of Corruption Act. The allegation is that petitioner was apprehended on the written information of Additional Superintendent of Police, Garhwa alleging that on 19.11.2000 at about 7.30 p.m. he went to the residence of the Superintendent of Police, where on Dr. Rajiv Kumar, employee of Bihar Caustic and Chemical Ltd. and one Chitranjan Kumar, Executive Magistrate, were sitting. Dr. Rajiv Kumar stated that his Commander jeep bearing No. BR 15P-0259 was seized by the petitioner. The petitioner demanded Rs. 5,000 for releasing the jeep and lastly it was agreed at Rs. 1,500/-. On this information, a raiding party was organized and currency notes bearing No. 58F 711551 to 58P 711600 of Rs. 10/-denomination, 50 in numbers were given to Dr. Rajiv Kumar to hand over to this petitioner on demand, who was staying a Navneet Hotel, Room No. 10. As soon as the amount was paid, the trap party, organized by the informant, surrounded the hotel. One person came out from Room No. 10 and entered into Room No. 11 and from the Room of this petitioner, nothing was recovered, but from Room No. 11, on search, one attachi containing Rs. 38456/- with receipt book and signed notes of Rupees one thousand were recovered. The said amount was illegally realized by the petitioner was Munshi Siyaram Sharma.

2. Learned Counsel for the petitioner submitted that State Government has got the matter enquired by CID and CID has come to a finding that the FIR, Seizure list and the station diary entry are based on malafide intention, which is the outcome of preplanned conspiracy against this petitioner. In this case, petitioner was discharging his official duty and seized the vehicle, which was illegally carrying passengers and has also fined and realized the fine amount. Even then, no sanction was obtained to lodge a criminal case against this petitioner, the State Government has ordered for fresh investigation by the CID and the SP, CID found that it was the outcome of malafide intention and preplanned conspiracy and found this petitioner to be innocent. It is stated that not a single witness of the prosecution has supported the case of the prosecution.

3. Learned GP 2 appearing on behalf of the State, has submitted that since the State Government, after fresh investigation by CID, has found that a preplanned conspiracy was hatched up to implicate this petitioner falsely, a fresh investigation may be ordered to be made but no interim relief should be given to the petitioner.

4. Heard the submissions of the learned Counsel for the petitioner and learned GP 2, on behalf of the State and perused the copy of the secret enquiry report annexed with the writ petition. It is stated that this secret enquiry has been done by DSP, CID and the DSP, in his report, has pointed out several lapses, which appear to have been committed in course of lodging of the FIR and in preparation of seizure list. It appears that earlier this petitioner had challenged the sanction order but a Bench of this Court found that the sanction order has been given after perusal of documents and in course of trial the prosecution will prove whether sanction has properly been given or not. Here in the instant case, by this writ application the petitioner has challenged the submission of charge-sheet annexed with the secret report of DSP, CID, which was conducted on the basis of some direction from the State Government, although the direction given by the State Government is not annexed with the application. However, a Police Officer of the rank of DSP posted in CID has conducted the secret enquiry and pointed out many defects in lodging of the FIR, preparation of seizure list and other materials and, therefore, it is prayed for fresh investigation by the CID.

5. After hearing submissions of the parties and perusing the materials on record, it appears that charge-sheet has been submitted in the case and even competent-authority has accorded sanction for prosecution of the petitioner. It also appears that against the sanction order, petitioner has preferred W.P. (Cr.) No. 335 of 2002 before this Court, which after hearing by a Bench of this Court, was dismissed. Now when charge-sheet has been submitted and sanction has already been accorded, it will not be proper to direct further investigation in the matter because at the first stage, petitioner had not come out with a plea but had in fact challenged the sanction order, which has not properly been given. But a Bench of this Court found that the sanction order is proper and thereafter separate inquiry conducted by the DSP, CID has come in favour of the petitioner. But it is true that something has come in favour of the petitioner and therefore, the petitioner may use those materials, which is in his favour, by way of defence at the trial stage and the learned Court below will consider the defence produced on behalf of the petitioner in course of trial, in accordance with law and then will decide the case.

6. With this observation, this writ application is disposed of.