Supreme Court of India

State Of U.P vs Paras Nath Singh on 5 May, 2009

Supreme Court of India
State Of U.P vs Paras Nath Singh on 5 May, 2009
Bench: Arijit Pasayat, D.K. Jain, Mukundakam Sharma
                                   2009 (8 ) SCR 85
                         STATE OF U.P.
                                v.
                      PARAS NATH SINGH
                (Criminal Appeal No. 499 of 2004)
                                MAY 5, 2009
         [DR. ARIJIT PASAYAT, D. K. JAIN AND DR.
               MUKUNDAKAM SHARMA, JJ.]


    The Judgment of the Court was delivered by

    DR. ARIJIT PASAYAT, J. 1. Challenge in this appeal is to the order passed
by a learned Single Judge of the Allahabad High Court dismissing the appeal
filed by the appellant-State. The Criminal Misc. Case was filed seeking grant of
leave to prefer an appeal against the judgment and order dated 19.4.2007
passed by V Additional Sessions Judge, Sitapur, whereby the accused-
respondent was directed to be acquitted of the charges relatable to Sections 409

and 468 of the Indian, Penal Code, 1860 (in short `IPC’). The only factor which
weighed with the High Court in refusing grant of leave to appeal was that the
person who granted sanction for initiation of the criminal proceedings was not the
authority to do so. It is to be noted that the trial in this case was held by learned
Chief Judicial Magistrate, Sitapur. The accused faced trial for alleged commission
of offence punishable under Sections 409, 420, 461 and 468 IPC. The trial court
held that the accused was guilty of offence punishable under Sections 409 and
468 IPC. In appeal, learned V Additional Sessions Judge, Sitapur, allowed the
appeal primarily on three grounds. Firstly, it was held that the person who
accorded sanction was not authorised to do so. Secondly, it was observed that in
view of the provisions contained under Sections 218, 219 and 220 of the Code of
Criminal Procedure, 1973 (in short ‘Code’) charges could not have been framed
in respect of the transaction for more than one year and, therefore, because of
the framing of wrong charges the accused was entitled to acquittal. Finally, it was
observed that appropriate questions were not put while the accused was
examined under Section 313 of the Code. In this context the Appellate Court
referred to the question of sanction by the inappropriate authority. As noted
above, the High Court referred to only the question of authority of the person
granting sanction.

2. Learned counsel for the appellant submitted that no part of the alleged
offence is protected under Section 197 of the Code, and the effect of Section 464
of the Code has to be seen.

3. Prior to examining whether the Courts below committed any error of law in
discharging the accused it may not be out of place to examine the nature of
power exercised by the Court under Section 197 of the Code and the extent of
protection it affords to public servant, who apart, from various hazards in
discharge of their duties, in absence of a provision like the one may be exposed
to vexatious prosecutions. Section 197(1) and (2) of the Code reads as under:

“197(1) When any person who is or was a Judge or Magistrate or a
public servant not removable from his office save by or with the sanction of
the Government is accused of any offence alleged to have been committed
by him while acting or purporting to act in the discharge of his official duty,
no Court shall take cognizance of such offence except with the previous
sanction –

(a) in the case of person who is employed or, as the case may be,
was at the time of commission of the alleged offence employed, in
connection with the affairs of the Union, of the Central Government;

(b) in the case of a person who is employed or, as the case may be,
was at the time of commission of the alleged offence employed, in
connection with the affairs of a State, of the State Government.

xxx xxx xxx

(2) No Court shall take cognizance of any offence alleged to have
been committed by any member of the Armed Forces of the Union
while acting or purporting to act in the discharge of his official duty,
except with the previous sanction of the Central Government.”

4. The Section falls in the chapter dealing with conditions requisite for
initiation of proceedings. That is if the conditions mentioned are not made out or
are absent then no prosecution can be set into motion. For instance no
prosecution can be initiated in a Court Sessions under Section 193, as it cannot
take cognizance, as a court of original jurisdiction, of any offence unless the case
has been committed to it by a Magistrate or the Code expressly provides for it.

And the jurisdiction of a Magistrate to take cognizance of any offence is provided
by Section 190 of the Code, either on receipt of a complaint, or upon a police
report or upon information received from any person other than police officer, or
upon his knowledge that such offence has been committed. So far as public
servants are concerned the cognizance of any offence, by any court, is barred by
Section 197 of the Code unless sanction is obtained from the appropriate
authority, if the offence, alleged to have been committed, was in discharge of the
official duty. The Section not only specifies the persons to whom the protection is
afforded but it also specifies the conditions and circumstances in which it shall be
available and the effect in law if the conditions are satisfied. The mandatory
character of the protection afforded to a public servant is brought out by the
expression, ‘no court shall take cognizance of such offence except with the
previous sanction’. Use of the words, ‘no’ and ‘shall’ make it abundantly clear that
the bar on the exercise of power of the court to take cognizance of any offence is
absolute and complete. Very cognizance is barred. That is the complaint cannot
be taken notice of. According to Black’s law Dictionary the word ‘cognizance’
means ‘Jurisdiction’ or ‘the exercise of jurisdiction’ or ‘power to try and determine
causes’. In common parlance it means taking notice of. A court, therefore, is
precluded from entertaining a complaint or taking notice of it or exercising
jurisdiction if it is in respect of a public servant who is accused of an offence
alleged to have committed during discharge of his official duty.

5. Such being the nature of the provision the question is how should the
expression, ‘any offence alleged to have been committed by him while acting or
purporting to act in the discharge of his official duty’, be understood? What does it
mean? ‘Official’ according to dictionary, means pertaining to an office, and official
act or official duty means an act or duty done by an officer in his official capacity.
In B. Saha and Ors. v. M. S. Kochar (1979 (4) SCC 177) it was held :(SCC pp.
184-85 para 17)

“The words ‘any offence alleged to have been committed by him while acting
or purporting to act in the discharge of his official duty’ employed in Section
197(1) of the Code, are capable of a narrow as well as a wide interpretation.
If these words are construed too narrowly, the section will be rendered
altogether sterile, for, ‘it is no part of an official duty to commit an offence,
and never can be’. In the wider sense, these words will take under their
umbrella every act constituting an offence, committed in the course of the
same transaction in which the official duty is performed or purports to be
performed. The right approach to the import of these words lies between two
extremes. While on the one hand, it is not every offence committed by a
public servant while engaged in the performance of his official duty, which is
entitled to the protection of Section 197(1), an Act constituting an offence,
directly and reasonably connected with his official duty will require sanction
for prosecution and the said provision.”

6. Use of the expression, `official duty’ implies that the act or omission must
have been done by the public in the course of his service and that it should have
been in discharge of his duty. The Section does not extend its protective cover to
every act or mission done by a public servant in service but restricts its scope of
operation to only those acts or omissions which are done by a public servant in
discharge of official duty.

7. It has been widened further by extending protection to even those acts or
omissions which are done in purported exercise of official duty. That is under the
colour of office. Official duty therefore implies that the act or omission must have
been done by the public servant in course of his service and such act or omission
must have been performed as part of duty which further must have been official
in nature. The Section has, thus, to be construed strictly, while determining its
applicability to any act or omission in course of service. Its operation has to be
limited to those duties which are discharged in course of duty. But once any act
or omission has been found to have been committed by a public servant in
discharge of his duty then it must be given liberal and wide construction so far its
official nature is concerned. For instance a public servant is not entitled to indulge
in criminal activities. To that extent the Section has to be construed narrowly and
in a restricted manner. But once it is established that act or omission was done
by the public servant while discharging his duty then the scope of its being official
should be construed so as to advance the objective of the Section in favour of the
public servant. Otherwise the entire purpose of affording protection to a public
servant without sanction shall stand frustrated. For instance a police officer in
discharge of duty may have to use force which may be an offence for the
prosecution of which the sanction may be necessary. But if the same officer
commits an act in course of service but not in discharge of his duty then the bar
under Section 197 of the Code is not attracted. To what extent an act or omission
performed by a public servant in discharge of his duty can be deemed to be
official was explained by this Court in Matajog Dobey v. H. C. Bhari (AIR 1956 SC

44) thus”

“The offence alleged to have been committed (by the accused) must
have something to do, or must be related in some manner with the discharge
of official duty … there must be a reasonable connection between the act
and the discharge of official duty the act must bear such relation to the duty
that the accused could lay a reasonable (claim) but not a pretended or
fanciful claim, that he did it in the course of the performance of his duty.”

8. If on facts, therefore, it is prima facie found that the act or omission for
which the accused was charged had reasonable connection with discharge of his
duty then the act must be held as official to which applicability of Section 197 of
the Code cannot be disputed.

9. In S.A. Venkataraman v. The State (AIR 1958 SC 107) and in C. R. Bansi
v. The State of Maharashtra
(1970 (3) SCC 537) this Court has held that :

“There is nothing in the words used in Section 6(1) to even remotely suggest
that previous sanction was necessary before a court could take cognizance
of the offences mentioned therein in-the case of a person who had ceased to
be a public servant at the time the court was asked to take cognizance,
although he had been such a person at the time the offence was committed.”

10. That apart, the contention of the respondent that for offences under
Sections 406 and 409 read with Section 120-B of IPC sanction under Section 197
of the Code is a condition precedent for launching the prosecution is equally
fallacious. This Court has stated the legal position in S.R. Munnipalli v. Bombay
(1955 (1) SCR 1177) and in Amrik Singh v. State Pepsu (1955 RD-SC 9) that it is
not every offence committed by a public servant, which requires sanction for
prosecution under Section 197 of the Code, nor even every act done by him while
he is actually engaged in the performance of his official duties. Following the
above legal position it was held in Harihar Prasad, etc. v. State of Bihar (1972 (3)
SCC 89) as follows:

“As far as the offence of criminal conspiracy punishable under Section
120-8, read with Section 409, Indian Penal Code is concerned and also
Section 5(2) of the Prevention of Corruption Act is concerned, they cannot
be said to be of the nature mentioned in Section 197 of the Code of Criminal
Procedure. To put it shortly, it is no part of the duty of a public servant, while
discharging his official duties, to enter into a criminal conspiracy or to indulge
in criminal misconduct. Want of sanction under Section 197 of the Code of
Criminal Procedure is, therefore, no bar.”

11. Above views are reiterated in State of Kerala v. Padmanabhan Nair
(1999 (5) SCC 690). Both Amrik Singh (supra) and S.R. Munnipalli (supra) were
noted in that case. Sections 467, 468 and 471 IPC relate to forgery of valuable
security, Will etc; forgery for purpose of cheating and using as genuine a forged
document respectively. It is no part of the duty of a public servant while
discharging his official duties to commit forgery of the type covered by the
aforesaid offences. Want of sanction under Section 197 of the Code is, therefore,
no bar.

12. This position was highlighted in State of H.P. v. M.P. Gupta (2004 (2)
SCC 349).

13. The error in charge also does not vitiate the order. Finally, it is submitted
that the question relating to Section 313 of the Code loses significance when
considered in the background as to whether there was any need for sanction.

14. Apparently the first Appellate Court and the High Court have not kept this
aspect in view.

15. Further so far as the alleged error in framing the charge is concerned the
effect, of Section 464 of the Code has not been considered. The same reads as
follows:

(1) No finding sentence or order by a Court of competent jurisdiction
shall be deemed invalid merely on the ground that no charge was framed or
on the ground of any error, omission or irregularity in the charge including
any misjoinder of charge, unless, in the opinion of the Court of appeal,
confirmation or revision, a failure of justice has in fact been occasioned
thereby.

(2) If the Court of appeal, confirmation or revision is of opinion that a
failure of justice has in fact been occasioned, it may –

(a) in the case of an omission to frame a charge order that a charge be
framed and that the trial be recommended from the point immediately after
the framing of the charge.

(b) in the case of an error, omission of irregularity in the charge, direct
a new trial to be had upon a charge framed in whatever manner it thinks fit:

Provided that if the Court is of opinion that the facts of the case are
such that no valid charge could be preferred against the accused in respect
of the facts proved, it shall quash the conviction.

16. As the provision itself mandates that no finding sanction or order by a
court of competent jurisdiction becomes invalid unless it is so that a failure of
justice has in fact been occasioned because of any error omission or irregularlity
in the charge including in misjoinder of charge.

17. Obviously, the burden is on the accused to show that in fact failure of
justice has been occasioned. We set aside the impugned order of the High Court
and direct that leave to appeal shall be granted and the appeal shall be heard on
merits. We make it clear that we have not expressed any opinion on the merits of
the case which shall be decided in the appeal before the High Court.

18. The appeal is allowed.