High Court Madhya Pradesh High Court

Special Police Establishment vs Shri Vinod Chandra Semwal on 13 July, 2011

Madhya Pradesh High Court
Special Police Establishment vs Shri Vinod Chandra Semwal on 13 July, 2011
                                             (1)                                 Cr.R.No.1821/2009


           HIGH COURT OF MADHYA PRADESH: JABALPUR
                                               (AFR)

       Division Bench: Hon'ble Justice Shri Rakesh Saksena
                       Hon'ble Justice Shri M.A.Siddiqui


                    CRIMINAL REVISION NO.1821/2009


                 Special Police Establishment,
                 Through R.K.Shrivastava,
                 DSP, Special Police Establishment,
                 Divisional Lokayukt Office,,
                 Ujjain (M.P.)

                                                           .......Petitioner/Prosecution
                                   -Versus-
                 Shri Vinod Chandra Semwal, I.A.S.,
                 S/o Shri M.R.Semwal,
                 The then Chairman,
                 Town Improvement Trust,
                 Ratlam (M.P.)

                 Inspector General Registration,
                 (Panjiyan Bhawan)
                 Opp. Old Vidhan Sabha Bhawan,
                 Bhopal.

                                                  .......Respondent/Alleged accused
-----------------------------------------------------------------------------------------------------
     For the appellants:                    Shri Aditya Adhikari, learned Special
                                            Public Prosecutor.
     For the respondent:                    Shri Surendra Singh, learned Senior
                                            Advocate with Shri Shobit Aditya,
                                            Advocate.
-----------------------------------------------------------------------------------------------------

Date of hearing:                   07/07/2011
Date of Order:                     13/07/2011

                                          **********

                                          ORDER

Per: Rakesh Saksena,J.

Petitioner Special Police Establishment, Lokayukta has

filed this revision against the order dated 30.3.2007 passed by

Special Judge (Prevention of Corruption Act), Ratlam in Special

Case No.1/2007 whereby learned Special Judge declined to take

cognizance against the respondent of the offences punishable

under section 13(1)(d) read with section 13(2) of the Prevention of
(2) Cr.R.No.1821/2009

Corruption Act, 1988, for want of sanction of prosecution under

section 19 of the Prevention of Corruption Act and refusal of

sanction under section 197 of the Code of Criminal Procedure.

2. In nutshell, relevant facts of the case are that

respondent Vinod Chandra Semwal is the member of Indian

Administrative Services of Madhya Pradesh Cadre. On 4.7.1992,

he was posted as Collector, Ratlam. On 21.12.1992, in addition to

it, he was appointed by the State Government Chairman of the

Town Improvement Trust, Ratlam, a statutory body constituted

under section 4 of the Madhya Pradesh Town Improvement Trusts

Act, 1961 (for short ‘the Trust’). The allegation against the

respondent is that while holding the post of Chairman of the Trust,

abusing his position as a public servant, he transferred 30,000

square feet of Government land to an ineligible and unauthorized

person Shri Vinod Bhai Parekh without any consideration on

8.11.1993. He thereby caused loss of Rs.01,34,33,381/- (One

crore, thirty four lacs, thirty three thousand, three hundred eighty

one) to State Exchequer. On receipt of complaint by Shri Deepak

Tiwari, Lokayukta Bhopal conducted a preliminary inquiry and

found commission of offence punishable under section 13(1)(d)

read with section 13(2) of the Prevention of Corruption Act, 1988

(for short ‘the Act’) and section 120-B of the Indian Penal Code. A

case at Crime No.57/2001 was registered by Special Police

Establishment, Lokayukta. Despite repeated requests by the

prosecution, sanction under section 19 of the Act was not granted

and by order dated 23.1.2007 a sanction under section 197 of the

Code of Criminal Procedure was refused by Madhya Pradesh

Government.

3. On 24.1.2007, prosecution filed charge sheet against

the respondent and co-accused Vinod Bhai under section 120-B of
(3) Cr.R.No.1821/2009

the Indian Penal Code and section 13(1)(d) read with section 13(2)

of the Act without sanction, in the light of decision of the Apex

Court rendered in the case of Prakash Singh Badal and another

Versus State of Punjab and others – (2007) 1 SCC 1. Learned

Special Judge holding that the ratio of Prakash Singh Badal’s

case was not applicable in the facts and circumstances of the

case, held that in the absence of sanction under section 19 of the

Act cognizance against the respondent for the offence under

section 13(1)(d) read with section 13(2) of the Act was barred and

consequently refused to take cognizance. Aggrieved by the said

order, Special Police Establishment, Lokayukta has preferred this

revision.

4. Learned Special Public Prosecutor Shri Aditya

Adhikari submitted that Special Judge misconstrued the law laid

down by the Apex Court in the case of Prakash Singh Badal

(supra) and committed error in declining to take cognizance

against the respondent. According to him, respondent, at the

relevant time, was holding the office of Chairman of the Trust on

being appointed by the State Government whereas the charge

sheet against him was filed after his demitting the said office and

while holding the post of Inspector General Registration, Bhopal.

As such absence of sanction under section 19 of the Act was not

fatal to the prosecution. On the other hand, Shri Surendra Singh,

learned Senior Counsel submitted that respondent was the

member of Indian Administrative Services. Even at the time he

was holding the office of Chairman of the Trust he was also

holding the office of Collector, Ratlam. Since the State

Government appointed him Chairman of the Trust because of his

being Collector, Ratlam, despite demitting the office of Chairman

of the Trust, he continued to be the member of Indian
(4) Cr.R.No.1821/2009

Administrative Services, therefore, the sanction under section 19

of the Act was condition precedent for taking cognizance against

him for the alleged offences. He placed reliance on V.K.Sharma

Versus State (Delhi Administration)- (1975) 1 SCC 784 and

decision of this Court rendered in Criminal Revision

No.600/2010 (Bramha Swaroop Saini versus State of M.P.

Through Special Police Establishment, Lokayukt Office,

Division Bhopal).

5. It is not disputed that respondent, at the relevant time,

was Collector, Ratlam and at the same time had been holding the

office of Chairman of Town Improvement Trust, Ratlam. The said

Trust was constituted under section 4 of the Madhya Pradesh

Town Improvement Trusts Act, 1961. It has been provided in the

Act that the Trust shall be a body corporate and have perpetual

succession and a common seal. It is, thus, apparent that it is a

creature of statute. Section 5 of the Trust provided that the

Chairman of the Trust had to be appointed by the State

Government. As per provision of section 6, the term of office of

Chairman was four years, provided in the case where the

Chairman was an official, the State Government might at any time

determine the term earlier. From these provisions, it is abundantly

clear that respondent was appointed Chairman by the State

Government and the term of his office was four years, but being an

official, the State Government was empowered to determine his

term earlier.

6. It is true that at the time when respondent was holding

the office of Chairman of the Trust, simultaneously he was also

holding the office of Collector, Ratlam, but there appeared no

provision in the Trust to indicate that only a Collector or the

member of Indian Administrative Services could have been
(5) Cr.R.No.1821/2009

appointed Chairman of the Trust. Appointment and Removal of the

Chairman of the Trust was clearly within the empowerment of the

State Government. Merely because the Collector was appointed

Chairman of the Trust, it cannot be held that holding the office of

Collector and also the office of the Chairman of the Trust was one

and the same thing. Both the offices were altogether different

existing in different fields.

7. In the case of Balakrishnan Ravi Menon versus

Union of India – (2007) 1 SCC 45, Apex Court observed:-

“6. Further , under Section 19 of the PC Act, sanction is to
be given by the Government or the authority which would
have been competent to remove the public servant from his
office at the time when the offence was alleged to have been
committed. The question of obtaining sanction would arise in
a case where the offence has been committed by a public
servant who is holding the office and by misusing or abusing
the powers of the office, he has committed the offence. The
word “office” repeatedly used in Section 19 would mean the
“office” which the public servant misuses or abuses by
corrupt motive for which he is to be prosecuted. Sub-sections
(1) and (2) of Section 19 are as under:

“19. Previous sanction necessary for prosecution.-(1)
No court shall take cognizance of an offence punishable
under Sections 7,10,11,13 and 15 alleged to have been
committed by a public servant, except with the previous
sanction,-

(a) in the case of a person who is employed in
connection with the affairs of the Union and is not
removable from his office save by or with the sanction
of the Central Government, of that Government;

            (b)    in the case of a person who is employed in
            connection with the affairs of a      State and is not

removable from his office save by or with the sanction
of the State Government of that Government;

(c) in the case of any other person, of the authority
competent to remove him from his office.

(2) Where for any reason whatsoever any doubt arises as
to whether the previous sanction as required under sub-
section (1) should be given by the Central Government or the
(6) Cr.R.No.1821/2009

State Government or any other authority, such sanction shall
be given by that Government or authority which would have
been competent to remove the public servant from his office
at the time when the offence was alleged to have been
committed.” (emphasis supplied)

7. Clauses (a) and (b) of sub-section (1) specifically
provide that in case of a person who is employed and is not
removable from his office by the Central Government or the
State Government, as the case may be, sanction to prosecute
is required to be obtained either from the Central
Government or the State Government. The emphasis is on
the words “who is employed” in connection with the affairs
of the Union or the State Government. If he is not employed
then Section 19 nowhere provides for obtaining such
sanction. Further, under sub-section (2), the question of
obtaining sanction is relatable to the time of holding the
office when the offence was alleged to have been committed.
In case where the person is not holding the said office as he
might have retired, superannuated, be discharged or
dismissed then the question of removing would not arise.
Admittedly, when the alleged offence was committed, the
petitioner was appointed by the Central Government. He
demitted his office after completion of five years’ tenure.
Therefore, at the relevant time when the charge-sheet was
filed, the petitioner was not holding the office of the
Chairman of Goa Shipyard Ltd. Hence, there is no question
of obtaining any previous sanction of the Central
Government.”

8. In Prakash Singh Badal (supra), the Supreme Court

with approval quoted Habibulla Khan v. State of Orissa-(1995)

2 SCC 437 wherein the findings of the decision rendered by the

Apex Court in R.S.Nayak v. A.R.Antulay-(1984) 2 SCC 183

were approved. It was observed:

“We would however, like to make it abundantly clear
that if the two decisions purport to lay down that even if
a public servant has ceased to hold that office as public
servant which he is alleged to have abused or misused
for corrupt motives, but on the date of taking cognizance
of an offence alleged to have been committed by him as a
public servant which he ceased to be and holds an
(7) Cr.R.No.1821/2009

entirely different public office which he is neither
alleged to have misused or abused for corrupt motives,
yet the sanction of authority competent to remove him
from such latter office would be necessary before taking
cognizance of the offence alleged to have been
committed by the public servant while holding an offence
which he is alleged to have abused or misused and which
he has ceased to hold, the decisions in our opinion, do
not lay down the correct law and cannot be accepted as
making a correct interpretation of Section 6.

Therefore, upon a true construction of Section 6, it
is implicit therein that sanction of that competent
authority alone would be necessary which is competent
to remove the public servant from the office which he is
alleged to have misused or abused for corrupt motive
and for which a prosecution is intended to be launched
against him.”

9. It was further observed in Prakash Singh Badal

(supra) that where the act performed under the colour of office is

for the benefit of the officer or for his own pleasure Section 19(1)

will come in. Therefore, Section 19(1) is time and offence related.

Apex Court turned down the plea that a public servant who

continues to remain on transfer has got to be protected as long as

he continues to hold his office. It was observed:-

“23. The main contention advanced by Shri Venugopal,
learned Senior Counsel appearing for the appellant is
that a public servant who continues to remain so (on
transfer) has got to be protected as long as he continues
to hold his office. According to the learned counsel, even
if the offending act is committed by a public servant in
his former capacity and even if such a public servant has
not abused his subsequent office still such a public
servant needs protection of Section 19(1) of the Act.
According to the learned counsel, the judgment of this
Court in R.S.Nayak case holding that the subsequent
position of the public servant to be unprotected was
erroneous. According to the learned counsel, the public
servant needs protection all throughout as long as he
continues to be in the employment.

(8) Cr.R.No.1821/2009

24. The plea is clearly untenable as Section 19(1) of
the Act is time and offence related.”

10. Placing reliance on the ratio of V.K.Sharma Vs. State

(Delhi Administration)- (1975) 1 SCC 784, learned Senior

Counsel for the respondent submitted that where the respondent

Government employee was working temporarily on another post,

the sanctioning authority i.e the competent authority to remove

him from his office was not only the authority who could have

removed him from a temporary office but was the authority who

could removed him from the Government service altogether. In the

case of V.K.Sharma (supra), appellant was quasi-permanent

L.D.C. Of the Central Secretariat Clerical Service and borne in the

cadre of Community Development and Cooperation. He, at the

time of accepting the bribe, was working as Inspector in the

Rationing Department. The sanction of the Deputy Secretary of the

Department of Community Development and Co-operation was

assailed to be improper. It was suggested that the Chief Controller

of Rationing was the proper authority. It was held by the Apex

Court that whether the appellant was a loanee to the Rationing

Department or appointed to a temporary post there, he had a lien

to his post in the Central Secretariat. The purport of taking the

sanction from the authority competent to remove a corrupt

government servant from his office was not only to remove him

from his temporary office but to remove him from government

service. The Chief Controller, Rationing would have been

competent to remove the appellant from his office as Rationing

Inspector but not from his office in the Central Secretariat. That

being so, the Deputy Secretary was the competent authority to

accord sanction.

(9) Cr.R.No.1821/2009

11. In our opinion, the fact-situation in the present case is

distinct. Here the respondent while holding the office of the

Chairman of the Trust was not a loanee. His appointment as

Chairman of the Trust was an independent appointment under the

Madhya Pradesh Town Improvement Trusts Act, 1961. As

discussed above, being a Collector or being a member of Indian

Administrative Services was not the condition precedent for the

appointment of Chairman of the Trust. Therefore, in view of the

law laid down by the Apex Court in the case of Prakash Singh

Badal (supra), sanction under section 19(1) for the prosecution

was required from the competent authority to remove him from

the office of Chairman and not from the authority competent to

remove him from the office held by him at the time of taking

cognizance.

12. It is true that respondent being a member of Indian

Administrative Services, power to remove him from service vested

in the Union Government, but the accusation against the

respondent being the abuse of the office of Chairman of the Trust

wherein his appointing authority was the State Government, the

sanction from the Union Government was not necessary. Since the

respondent had already demitted the office of Chairman of the

Trust when charge sheet was filed, in view of the guidelines given

by the Apex Court in case of Prakash Singh Badal (supra) there

was no need of sanction from the State Government also. The ratio

of the decision rendered by the Division Bench of this Court in

Bramha Swaroop Saini (supra) is not applicable in the present

case. In the said case, petitioner, who was working as Executive

Engineer in Division No.1 of the Madhya Pradesh Housing Board,

was charged for committing criminal misconduct by acquiring

assets disproportionate to his known source of income. When the
(10) Cr.R.No.1821/2009

charge sheet was filed, he was posted as Executive Engineer of

Division No.5 of the Board at Bhopal only. No sanction of the

competent authority was obtained before filing the charge sheet.

Accordingly, in the absence of requisite sanction cognizance was

refused by the Court. In these circumstances, this Court found

that the competent authority for granting sanction of the

prosecution, in both the cases, i.e. while the office was abused and

while the charge sheet was filed, was the same. Therefore, the

trial Court was justified in refusing cognizance of the offence

without previous sanction. In the present case, at the time when

the charge sheet was filed against the respondent, he had already

demitted the office of the Chairman of the Trust.

13. As far as sanction under section 197 of the Code of

Criminal Procedure is concerned, admittedly it was refused by the

Government just a day before the charge sheet was filed. Apex

Court in the case of Prakash Singh Badal (supra) observed that

the question relating to the need of sanction under section 197 of

the Code of Criminal Procedure is not necessarily to be considered

as soon as the complaint is lodged and on the allegations

contained therein. This question may arise at any stage of the

proceeding. The question whether sanction is necessary or not

may have to be determined from stage to stage. It has further

been observed that the offence of cheating under section 420 or

for that matter offences relatable to sections 467,468,471 and 120-

B can by no stretch of imagination by their very nature be

regarded as having been committed by any public servant while

acting or purporting to act in discharge of official duty. In such

cases, official status only provides an opportunity for commission

of offence.

(11) Cr.R.No.1821/2009

14. In the light of the above factual and legal scenario, we

are of the view that no previous sanction under section 19(1) of

the Prevention of Corruption Act and under section 197 of the

Code of Criminal Procedure was required for taking cognizance

against the respondent. As such the learned Special Judge

committed error of jurisdiction in holding that the cognizance

against the respondent was barred in the absence of previous

sanction under section 19(1) of the Prevention of Corruption Act

and section 197 of the Code of Criminal Procedure.

15. Accordingly, the impugned order dated 30.3.2007

passed by learned Special Judge is set aside. Learned Special

Judge is directed to take cognizance of the case against the

respondent and to proceed according to law.

16. Revision allowed.

          (Rakesh Saksena)                          (M.A.Siddiqui)
              Judge                                     Judge
b