Citation : 2011 Latest Caselaw 1805 Del
Judgement Date : 29 March, 2011
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Reserved on : 28th January, 2011
Date of decision: 29th March, 2011
+ 1. W.P.(Crl.) No.80/2010
Shri Anur Kumar Jain ... Petitioner
Through Mr.R.M. Bagai, Adv.
Versus
Central Bureau of Investigation ... Respondent
Through Mr. Gopal Subramanyam, Solicitor
General with Mr. Vikas Pahwa, standing
counsel with Mr. Devansh Mehta and Mr.
Saurabh Soni, Advs.
2. W.P.(Crl.) No.81/2010
Ziley Singh ... Petitioner
Through None.
Versus
Central Bureau of Investigation ... Respondent
Through Mr. Gopal Subramanyam, Solicitor
General with Mr. Vikas Pahwa, standing
counsel with Mr. Devansh Mehta and Mr.
Saurabh Soni, Advs.
3. W.P.(Crl.) No.274/2010
Radhey Shyam ... Petitioner
Through Mr.R.N. Mittal, Sr. Advocate with
Mr. Puneet Mittal and Mr. Manoj Kumar,
Advocates.1
Versus
State, CBI ... Respondent
Through Mr. Gopal Subramanyam, Solicitor
General with Mr. Vikas Pahwa, standing
1
Appearance inserted vide order dated 29.04.2011
W.P.(Crl.)No.80/2010 alongwith connected matters Page 1 of 45
counsel with Mr. Devansh Mehta and Mr.
Saurabh Soni, Advs.
4. W.P.(Crl.) No.346/2010
O.P. Tomar & Ors. ... Petitioners
Through None.
Versus
State of Delhi
Through CBI ... Respondent
Through Mr. Gopal Subramanyam, Solicitor
General with Mr. Vikas Pahwa, standing counsel with
Mr. Devansh Mehta and Mr. Saurabh Soni, Advs.
5. W.P.(Crl.) No.347/2010
Ashok Kumar Singhal ... Petitioner
Through Mr.R.N. Mittal, Sr. Advocate with
Mr. Puneet Mittal and Mr. Manoj Kumar,
Advocates.2
Versus
State of Delhi
Through CBI ... Respondent
Through Mr. Gopal Subramanyam, Solicitor
General with Mr. Vikas Pahwa, standing counsel with
Mr. Devansh Mehta and Mr. Saurabh Soni, Advs.
6. W.P.(Crl.) No.348/2010
Jitender Pal Singh ... Petitioner
Through None.
Versus
Central Bureau of Investigation ... Respondent
Through Mr. Gopal Subramanyam, Solicitor
General with Mr. Vikas Pahwa, standing counsel with
Mr. Devansh Mehta and Mr. Saurabh Soni, Advs.
2
Appearance inserted vide order dated 29.04.2011
W.P.(Crl.)No.80/2010 alongwith connected matters Page 2 of 45
7. W.P.(Crl.) No.349/2010
Ahmed Sayed & Ors. ... Petitioners
Through None.
Versus
State of Delhi
Through CBI ... Respondent
Through Mr. Gopal Subramanyam, Solicitor
General with Mr. Vikas Pahwa, standing counsel with
Mr. Devansh Mehta and Mr. Saurabh Soni, Advs.
8. W.P.(Crl.) No.350/2010
Rakesh Kumar Kohli & Ors. ... Petitioners
Through Mr.S.P. Aggarwal, Mr.Rahul Garg, Advs.
Versus
Central Bureau of Investigation ... Respondent
Through Mr. Gopal Subramanyam, Solicitor
General with Mr. Vikas Pahwa, standing
counsel with Mr. Devansh Mehta and Mr.
Saurabh Soni, Advs.
9. W.P.(Crl.) No.351/2010
P.K. Jain ... Petitioner
Through Mr.S.P. Aggarwal, Mr.Rahul Garg, Advs.
Versus
Central Bureau of Investigation ... Respondent
Through Mr. Gopal Subramanyam, Solicitor
General with Mr. Vikas Pahwa, standing
counsel with Mr. Devansh Mehta and Mr.
Saurabh Soni, Advs.
10. W.P.(Crl.) No.352/2010
Asian Resurfacing of Road
Agency P. Ltd. & Anr. ... Petitioners
W.P.(Crl.)No.80/2010 alongwith connected matters Page 3 of 45
Through Mr.R.N. Mittal, Sr. Advocate with
Mr. Puneet Mittal and Mr. Manoj Kumar,
Advocates.3
Versus
Central Bureau of Investigation ... Respondent
Through Mr. Gopal Subramanyam, Solicitor
General with Mr. Vikas Pahwa, standing
counsel with Mr. Devansh Mehta and Mr.
Saurabh Soni, Advs.
11. W.P.(Crl.) No.353/2010
Rajesh Parashar & Anr. ... Petitioners
Through None.
Versus
Central Bureau of Investigation ... Respondent
Through Mr. Gopal Subramanyam, Solicitor
General with Mr. Vikas Pahwa, standing
counsel with Mr. Devansh Mehta and Mr.
Saurabh Soni, Advs.
12. W.P.(Crl.) No. 354/2010
Satya Pal Gupta ... Petitioner
Through Mr.R.N. Mittal, Sr. Advocate with
Mr. Puneet Mittal and Mr. Manoj Kumar,
Advocates.4
Versusc
Central Bureau of Investigation ... Respondent
Through Mr. Gopal Subramanyam, Solicitor
General with Mr. Vikas Pahwa, standing
counsel with Mr. Devansh Mehta and Mr.
Saurabh Soni, Advs.
3
Appearance inserted vide order dated 29.04.2011
4
Appearance inserted vide order dated 29.04.2011
W.P.(Crl.)No.80/2010 alongwith connected matters Page 4 of 45
13. W.P.(Crl.) No.355/2010
Satya Pal Gupta ... Petitioner
Through Mr.R.N. Mittal, Sr. Advocate with
Mr. Puneet Mittal and Mr. Manoj Kumar,
Advocates.5
Versus
Central Bureau of Investigation ... Respondent
Through Mr. Gopal Subramanyam, Solicitor
General with Mr. Vikas Pahwa, standing
counsel with Mr. Devansh Mehta and Mr.
Saurabh Soni, Advs.
14. W.P.(Crl.) No.356/2010
Sh. Ram Bhaj Bansal & Ors. ... Petitioners
Through Mr.Hrishikesh Baruah, Mr. Arjun
Dewan, Mr. Nishant Das and Ms. Aditi
Mital, Advs.
Versus
Central Bureau of Investigation ... Respondent
Through Mr. Gopal Subramanyam, Solicitor
General with Mr. Vikas Pahwa, standing
counsel with Mr. Devansh Mehta and Mr.
Saurabh Soni, Advs.
15. W.P.(Crl.) No.357/2010
R.N. Gupta & Ors. ... Petitioners
Through None.
Versus
Central Bureau of Investigation ... Respondent
Through Mr. Gopal Subramanyam, Solicitor
General with Mr. Vikas Pahwa, standing
counsel with Mr. Devansh Mehta and Mr.
Saurabh Soni, Advs.
5
Appearance inserted vide order dated 29.04.2011
W.P.(Crl.)No.80/2010 alongwith connected matters Page 5 of 45
16. W.P.(Crl.) No.358/2010
Rajesh Sharma ... Petitioner
Through None.
Versus
Central Bureau of Investigation ... Respondent
Through Mr. Gopal Subramanyam, Solicitor
General with Mr. Vikas Pahwa, standing
counsel with Mr. Devansh Mehta and Mr.
Saurabh Soni, Advs.
17. W.P.(Crl.) No.359/2010
Raju Gusia & Ors. ... Petitioners
Through Mr.S.P. Aggarwal, Mr.Rahul Garg, Advs.
Versus
Central Bureau of Investigation ... Respondent
Through Mr. Gopal Subramanyam, Solicitor
General with Mr. Vikas Pahwa, standing
counsel with Mr. Devansh Mehta and Mr.
Saurabh Soni, Advs.
18. W.P.(Crl.) No.360/2010
M.K. Gupta & Ors. ... Petitioners
Through None
Versus
Central Bureau of Investigation
Through Director, CBI, New Delhi ... Respondent
Through Mr. Gopal Subramanyam, Solicitor
General with Mr. Vikas Pahwa, standing
counsel with Mr. Devansh Mehta and Mr.
Saurabh Soni, Advs.
19. W.P.(Crl.) No.361/2010
P.L. Gupta ... Petitioner
Through None.
Versus
W.P.(Crl.)No.80/2010 alongwith connected matters Page 6 of 45
Central Bureau of Investigation ... Respondent
Through Mr. Gopal Subramanyam, Solicitor
General with Mr. Vikas Pahwa, standing
counsel with Mr. Devansh Mehta and Mr.
Saurabh Soni, Advs.
20. W.P.(Crl.) No.362/2010
Aditya Nashier ... Petitioner
Through Mr.Anil Goel, Adv.
Versus
Central Bureau of Investigation ... Respondent
Through Mr. Gopal Subramanyam, Solicitor
General with Mr. Vikas Pahwa, standing
counsel with Mr. Devansh Mehta and Mr.
Saurabh Soni, Advs.
21. W.P.(Crl.) No.363/2010
Dinesh Yadav ... Petitioner
Through None.
Versus
Central Bureau of Investigation ... Respondent
Through Mr. Gopal Subramanyam, Solicitor
General with Mr. Vikas Pahwa, standing
counsel with Mr. Devansh Mehta and Mr.
Saurabh Soni, Advs.
22. W.P.(Crl.) No.364/2010
Kartar Singh Saukeen ... Petitioners
Through None.
Versus
State of Delhi
Through CBI ... Respondent
Through Mr. Gopal Subramanyam, Solicitor
General with Mr. Vikas Pahwa, standing
counsel with Mr. Devansh Mehta and Mr.
W.P.(Crl.)No.80/2010 alongwith connected matters Page 7 of 45
Saurabh Soni, Advs.
23. W.P.(Crl.) No.365/2010
S.C. Chellani & Ors. ... Petitioners
Through None.
Versus
State of Delhi
Through CBI ... Respondent
Through Mr. Gopal Subramanyam, Solicitor
General with Mr. Vikas Pahwa, standing
counsel with Mr. Devansh Mehta and Mr.
Saurabh Soni, Advs.
24. W.P.(Crl.) No.366/2010
Vijay Pal Shokeen ... Petitioner
Through None.
Versus
Central Bureau of Investigation ... Respondent
Through Mr. Gopal Subramanyam, Solicitor
General with Mr. Vikas Pahwa, standing
counsel with Mr. Devansh Mehta and Mr.
Saurabh Soni, Advs.
25. W.P.(Crl.) No.372/2010
Sharda Singh ... Petitioner
Through Mr.R.N. Mittal, Sr. Advocate with
Mr. Puneet Mittal and Mr. Manoj Kumar,
Advocates.6
Versus
Central Bureau of Investigation ... Respondent
Through Mr. Gopal Subramanyam, Solicitor
General with Mr. Vikas Pahwa, standing
counsel with Mr. Devansh Mehta and Mr.
Saurabh Soni, Advs.
6
Appearance inserted vide order dated 29.04.2011
W.P.(Crl.)No.80/2010 alongwith connected matters Page 8 of 45
26. W.P.(Crl.) No.373/2010
P.K. Maheshwari ... Petitioner
Through None.
Versus
Central Bureau of Investigation ... Respondent
Through Mr. Gopal Subramanyam, Solicitor
General with Mr. Vikas Pahwa, standing
counsel with Mr. Devansh Mehta and Mr.
Saurabh Soni, Advs.
27. W.P.(Crl.) No.383/2010
J.M. Sahai ... Petitioner
Through Mr.D.C. Mathur, Sr. Adv. with
Mr. Amardeep Singh, Mr. D.K. Mathur,
Advs.
Versus
Central Bureau of Investigation ... Respondent
Through Mr. Gopal Subramanyam, Solicitor
General with Mr. Vikas Pahwa, standing
counsel with Mr. Devansh Mehta and Mr.
Saurabh Soni, Advs.
28. W.P.(Crl.) No.520/2010
J.B. Bhatia & Anr. ... Petitioners
Through None.
Versus
State
Through Central Bureau of Investigation ... Respondent
Through Mr. Gopal Subramanyam, Solicitor
General with Mr. Vikas Pahwa, standing
counsel with Mr. Devansh Mehta and Mr.
Saurabh Soni, Advs.
W.P.(Crl.)No.80/2010 alongwith connected matters Page 9 of 45
29. W.P.(Crl.) No.521/2010
Surinder Pal ... Petitioner
Through None.
Versus
State
Through Central Bureau of Investigation ... Respondent
Through Mr. Gopal Subramanyam, Solicitor
General with Mr. Vikas Pahwa, standing
counsel with Mr. Devansh Mehta and Mr.
Saurabh Soni, Advs.
30. W.P.(Crl.) No.522/2010
Prem Chand Meena & Ors. ... Petitioners
Through None.
Versus
The Central Bureau of Investigation ... Respondent
Through Mr. Gopal Subramanyam, Solicitor
General with Mr. Vikas Pahwa, standing
counsel with Mr. Devansh Mehta and Mr.
Saurabh Soni, Advs.
31. W.P.(Crl.) No.523/2010
J.B. Bhatia ... Petitioner
Through None.
Versus
State
Through Central Bureau of Investigation ... Respondent
Through Mr. Gopal Subramanyam, Solicitor
General with Mr. Vikas Pahwa, standing
counsel with Mr. Devansh Mehta and Mr.
Saurabh Soni, Advs.
32. W.P.(Crl.) No.524/2010
Surinder Pal ... Petitioner
Through None.
W.P.(Crl.)No.80/2010 alongwith connected matters Page 10 of 45
Versus
State
Through Central Bureau of Investigation ... Respondent
Through Mr. Gopal Subramanyam, Solicitor
General with Mr. Vikas Pahwa, standing
counsel with Mr. Devansh Mehta and Mr.
Saurabh Soni, Advs.
33. W.P.(Crl.) No.892/2010
Sh. Chander Prakash ... Petitioner
Through Mr.Jatan Singh, Adv.
Versus
Central Bureau of Investigation ... Respondent
Through Mr. Gopal Subramanyam, Solicitor
General with Mr. Vikas Pahwa, standing
counsel with Mr. Devansh Mehta and Mr.
Saurabh Soni, Advs.
34. W.P.(Crl.) No.990/2010
Shri Ram Bhaj Bansal & Ors. ... Petitioners
Through None.
Versus
Central Bureau of Investigation ... Respondent
Through Mr. Gopal Subramanyam, Solicitor
General with Mr. Vikas Pahwa, standing
counsel with Mr. Devansh Mehta and Mr.
Saurabh Soni, Advs.
35. W.P.(Crl.) No.991/2010
Shree Bhagwan Bhardwaj ... Petitioner
Through None.
Versus
Central Bureau of Investigation ... Respondent
Through Mr. Gopal Subramanyam, Solicitor
General with Mr. Vikas Pahwa, standing
W.P.(Crl.)No.80/2010 alongwith connected matters Page 11 of 45
counsel with Mr. Devansh Mehta and Mr.
Saurabh Soni, Advs.
36. W.P.(Crl.) No.992/2010
Shri Krishnan Mohan ... Petitioner
Through None.
Versus
Central Bureau of Investigation ... Respondent
Through Mr. Gopal Subramanyam, Solicitor
General with Mr. Vikas Pahwa, standing
counsel with Mr. Devansh Mehta and Mr.
Saurabh Soni, Advs.
37. W.P.(Crl.) No.1026/2010
Shri Sudhir Mehta & Ors. ... Petitioner
Through None.
Versus
Central Bureau of Investigation ... Respondent
Through Mr. Gopal Subramanyam, Solicitor
General with Mr. Vikas Pahwa, standing
counsel with Mr. Devansh Mehta and Mr.
Saurabh Soni, Advs.
CORAM:
HON'BLE THE CHIEF JUSTICE
HON'BLE MR. JUSTICE MANMOHAN
1. Whether reporters of the local papers be allowed to see the judgment? Yes
2. To be referred to the Reporter or not? Yes
3. Whether the judgment should be reported in the Digest? Yes
DIPAK MISRA, CJ
In this batch of writ petitions, we are required to answer the reference
made by the learned Single Judge in respect of the following question:
W.P.(Crl.)No.80/2010 alongwith connected matters Page 12 of 45
"Whether an order on charge framed by a Special
Judge under the provisions of Prevention of Corruption
Act, being an interlocutory order, and when no revision
against the order or a petition under Section 482 of
Cr.P.C. lies, can be assailed under Article 226/227 of
the Constitution of India, whether or not the offences
committed include the offences under Indian Penal
Code apart from offences under Prevention of
Corruption Act?"
2. Before dwelling upon the issue under reference, it would be apt to state
under what circumstances the reference arose. For the said purpose, it is
necessitous to have a brief advertence to the facts in the referral order. The
petitioners had filed writ petitions for quashment of the orders of the learned
Special Judge framing charges for the offence punishable under Prevention of
Corruption Act, 1988 (for short „the 1988 Act‟) along with or without charges
for offence under India Penal Code (for short „the IPC‟). As the order of
reference would reveal, the learned Single Judge has taken note of the fact that
some of the petitions were filed under Articles 226 and 227 of the Constitution
of India and some petitioners had filed criminal revisions which were converted
to writ petitions on such a prayer being made and further some writ petitions
were filed after dismissal of the revision petitions as this Court had held that the
revision petition for quashing of the charge framed under the 1988 Act was not
maintainable. The learned Single Judge took note of the decision in Dharambir
Khattar v. Central Bureau of Investigation, 159 (2009) DLT 636. In the said
case, another learned Single Judge has opined thus:
W.P.(Crl.)No.80/2010 alongwith connected matters Page 13 of 45
"32. To conclude this part of the discussion it is held that
in the context of Section 19 (3) (c) the words "no Court
shall exercise the powers of revision in relation to any
interlocutory order passed in any inquiry, trial..."
includes an interlocutory order in the form of an order on
charge or an order framing charge. On a collective
reading of the decisions in V.C.Shukla and Satya
Narayan Sharma, it is held that in terms of Section 19 (3)
(c) PCA, no revision petition would be maintainable in
the High Court against order on charge or an order
framing charge passed by the Special Court.
33. Therefore, in the considered view of this Court, the
preliminary objection of the CBI to the maintainability of
the present petitions is required to be upheld......"
3. Thereafter, the learned Single Judge referred to the decision in R.C.
Sabharwal v. Central Bureau of Investigation, 166 (2010) DLT 362, wherein
another learned Single Judge has held thus:
"56. I therefore hold that (i) Revision Petition is not
maintainable against an order framing charge or directing
framing of charge in a case attracting the provisions of
Prevention of Corruption Act, 1988; (ii) Inherent Powers
of the High Court cannot be invoked to challenge an
order of the above-referred nature and; (iii) Writ Petition
under Article 226/227 of the Constitution is maintainable
against an order of the above-referred nature."
4. As Dhingra, J. did not agree with the view about the maintainability of a
writ petition and also noticed that divergent views had been expressed by two
other learned Judges he framed the question which has been reproduced
W.P.(Crl.)No.80/2010 alongwith connected matters Page 14 of 45
hereinabove and referred the matter to the larger Bench. Because of the said
reference, the matter has been placed before us.
5. In the case of Dharambir Khattar (supra), it has been held that no
revision petition under Section 397 read with Section 401 of the Criminal
Procedure Code would lie in respect of an interlocutory order in the form of an
order on charge or an order framing charge under the 1988 Act. In R.C.
Sabharwal (supra), the learned Single Judge concurred with the view expressed
in Dharambir Khattar (supra) wherein the other learned Single Judge expressed
the opinion that "no revision would lie in respect of an interlocutory order
including an interlocutory order in the form of an order on charge or an order
framing charge" but proceeded to opine that the constitutional remedy under
Articles 226 and 227 of the Constitution is not barred.
6. As far as the exercise of power under Section 482 is concerned, the
learned Single Judge referred to the decisions in CBI v. Ravi Shankar
Srivastava, (2006) 7 SCC 188, Dharimal Tobacoo Products Ltd. & Ors. v.
State of Maharashtra & Anr., AIR 2009 SC 1032; Madhu Limaye v. The
State of Maharashtra, (1977) 4 SCC 551, Krishnan v. Krishnaveni, (1997) 4
SCC 241 and State vs. Navjot Sandhu, (2003) 6 SCC 641 and held thus:
"37. In view of the authoritative pronouncement of the
Hon„ble Supreme Court in the case of Navjot Sandhu
(supra), coupled with its earlier decisions in the case of
W.P.(Crl.)No.80/2010 alongwith connected matters Page 15 of 45
Madhu Limaye (supra), it cannot be disputed that
inherent powers of the High Court, recognized in
Section 482 of the Code of Criminal Procedure,
cannot be used when exercise of such powers would
be in derogation of an express bar contained in a
statutory enactment, other than the Code of Criminal
Procedure. The inherent powers of the High Court
have not been limited by any other provisions
contained in the Code of Criminal Procedure, as is
evident from the use of the words ―Nothing in this
Code‖ in Section 482 of the Code of Criminal Procedure,
but, the powers under Section 482 of the Code of
Criminal Procedure cannot be exercised when exercise
of such powers would be against the legislative
mandate contained in some other statutory enactment
such as Section 19(3)(c) of Prevention of Corruption
Act."
7. However, the learned Single Judge in R.C. Sabharwal (supra) proceeded
to hold, as has been indicated earlier, that a writ petition under Articles 226 and
227 of the Constitution of India would be maintainable.
8. Be it noted, the learned referral Judge, before framing the question, has
opined thus:
"However, since there are two views, one expressed by
the Bench of Justice Jain in R.C. Sabharwal‟s (supra)
case and one held by the Bench of Justice Muralidhar in
Dharamvir Khattar‟s case (supra) and by this Bench, I
consider that it was a fit case where a Larger Bench
should set the controversy at rest."
W.P.(Crl.)No.80/2010 alongwith connected matters Page 16 of 45
The aforesaid observation has come because of what the learned Single
Judge has stated in Dharambir Khattar case (supra). We think it appropriate to
reproduce the same:
"28. ... the opening words of Section 27 PCA are
"subject to the provisions of this Act...." Clearly,
therefore, Section 27 PCA would be subject to Section 19
(3) (c). Section 22 only talks of the context in
which CrPC would apply subject to certain
modifications. Section 22 (d) PCA reads as under:
"22 (d) in sub-section (1) of section 397, before the
Explanation, the following proviso had been
inserted, namely:-
"Provided that where the powers under this section
are exercised by a court on an application made by
a party to such proceedings, the court shall not
ordinarily call for the record of the
proceedings,
(a) without giving the other party an
opportunity of showing cause why the record
should not be called for; or
(b) if it is satisfied that an examination of the
record of the proceedings may be made from the
certified copies."
29. The fact that the procedural aspect as regards the
hearing of the parties has been incorporated in Section 22
does not really throw light on whether an order on charge
would be an interlocutory order for the purposes of
Section 19 (3) (c) PCA. A collective reading of the two
provisions indicates that in the context of order on charge
an order discharging the accused may be an order that
would be subject-matter of a revision petition at the
instance perhaps of the prosecution. Since all
provisions of the statute have to be given meaning,
W.P.(Crl.)No.80/2010 alongwith connected matters Page 17 of 45
a harmonious construction of the three provisions
indicates that the kinds of orders which can be challenged
by way of a revision petition in the High Court is
narrowed down to a considerable extent as explained in
the case of Satya Narayan Sharma."
9. The learned referral Judge has perceived a difference of opinion in
Dharambir Khattar (supra) and R.C. Sabharwal (supra) on the basis of the
perception that in Dharambir Khattar (supra), the learned Single Judge has
dealt with the submission of the prosecution that invocation of inherent power
under Section 482 of the Cr.P.C. and the exercise of power under Article 227
does not survive after the authoritative pronouncement in the case of Navjot
Sandhu (supra), whereas in the R.C. Sabharwal (supra), it has been clearly held
that apart from the constitutional remedy all statutory remedies are barred. It is
worth noting that the learned Judge in Dharambir Khattar (supra) though has
noted the submissions and taken note of the pronouncement in the case of
Navjot Sandhu (supra) had really not opined with regard to maintainability of
an application under Section 482 of the Code of Criminal Procedure or the
maintainability of a writ petition under Article 227 of the Constitution of India.
10. At this juncture, it is worth noting, in the order under reference various
paragraphs of R.C. Sabharwal (supra) have been quoted in extenso wherein
emphasis has been laid on curbing of corruption, expeditious trial and the
curtailment of the revisional power. Thereafter, the learned Single Judge
W.P.(Crl.)No.80/2010 alongwith connected matters Page 18 of 45
referred to the decisions in Nagendra Nath Bora v. Commissioner of Hills
Division and Appeals, Assam, AIR 1958 SC 398; Nihandra Bag v. Mahendra
Nath Ghughu, AIR 1963 SC 1895; Sarpanch, Lonand Grampanchayat v.
Ramgiri Gosavi & Another, AIR 1968 SC 222; Maruti Bala Raut v. Dashrath
Babu Wathare & Others, (1974) 2 SCC 615; Babhutmal Raichand Oswal v.
Laxmibai R. Tarte & Another, AIR 1975 SC 1297; Jagir Singh v. Ranbir
Singh & Another, AIR 1979 SC 381; Vishesh Kumar v. Shanti Prasad, AIR
1980 SC 892; Khalil Ahmed Bashir Ahmed v. Tufelhussein Samasbhai
Sarangpurwala, AIR 1988 SC 184; M.C. Mehta v. Kamal Nath & Others,
AIR 2000 SC 1997 and Ranjeet Singh v. Ravi Prakash, AIR 2004 SC 3892
and expressed the view as under:
"25. It is well known fact that trials of corruption
cases are not permitted to proceed further easily and
a trial of corruption case takes anything upto 20
years in completion. One major reason for this state
of affairs is that the moment charge is framed, every
trial lands into High Court and order on charge is
invariably assailed by the litigants and the High Court
having flooded itself with such revision petitions,
would take any number of years in deciding the
revision petitions on charge and the trials would
remain stayed. Legislature looking at this state of
affairs, enacted provision that interlocutory orders
cannot be the subject matter of revision petitions.
This Court for reasons as stated above, in para No. 3 &
4 had considered the state of affairs prevalent and came
to conclusion that no revision against the order of
framing of charge or order directing framing of charge
would lie. Similarly, a petition under Section 482 of Cr.
P.C. would also not lie. I am of the opinion that once
W.P.(Crl.)No.80/2010 alongwith connected matters Page 19 of 45
this Court holds that a petition under Article 227 would
lie, the result would be as is evident from the above
petitions that every order on charge which earlier used to
be assailed by way of revision would be assailed in a
camouflaged manner under Article 227 of the
Constitution and the result would be same that
proceedings before the trial court shall not proceed.
26. The decisions on a petition assailing charge
requires going through the voluminous evidence
collected by the CBI, analyzing the evidence against each
accused and then coming to conclusion whether the
accused was liable to be charged or not. This exercise is
done by Special Judge invariably vide a detailed
speaking order. Each order on charge of the Special
Judge, under Prevention of Corruption cases, normally
runs into 40 to 50 pages where evidence is discussed in
detail and thereafter the order for framing of charge is
made. If this Court entertains petitions under Article 227
of the Constitution to re-appreciate the evidence collected
by CBI to see if charge was liable to be framed or, in
fact, the Court would be doing so contrary to the
legislative intent. No court can appreciate arguments
advanced in a case on charge without going through
the entire record. The issues of jurisdiction and
perversity are raised in such petitions only to get the
petition admitted. The issue of jurisdiction is rarely
involved. The perversity of an order can be argued in
respect of any well written judgment because perversity
is such a term which has a vast meaning and an order
which is not considered by a litigant in its favour is
always considered perverse by him and his counsel.
Therefore, entertaining a petition under Article 227 of the
Constitution against an order on charge would amount to
doing indirectly the same thing which cannot be done
directly, I consider that no petition under Article 227 can
be entertained.
(Emphasis added)
W.P.(Crl.)No.80/2010 alongwith connected matters Page 20 of 45
11. As the learned Single Judge in the order of reference, apart from framing
the question, has also observed, to put the controversy raised by the decisions in
Dharambir Khattar (supra), R.C. Sabharwal (supra) to rest, we think is
appropriate to advert to three facets which emanate for consideration:
(a) Whether an order framing charge under the 1988 Act would be treated as
an interlocutory order thereby barring the exercise of revisional power of
this Court?
(b) Whether the language employed in Section 19 of the 1988 Act which bars
the revision would also bar the exercise of power under Section 482 of
the Cr.P.C. for all purposes?
(c) Whether the order framing charge can be assailed under Article 227 of
the Constitution of India?
12. To answer the first issue, it is appropriate to refer to Section 19(3) of the
1988 Act. It reads as follows:
"19(3) Notwithstanding anything contained in the Code of
Criminal Procedure, 1973 (2 of 1974),-
(a) no finding, sentence or order passed by a special
Judge shall be reversed or altered by a court in appeal,
confirmation or revision on the ground of the absence of, or
any error, omission or irregularity in, the sanction required
under sub- section (1), unless in the opinion of that court, a
failure of justice has in fact been occasioned thereby;
(b) no court shall stay the proceedings under this Act on
the ground of any error, omission or irregularity in the
sanction granted by the authority, unless it is satisfied that
W.P.(Crl.)No.80/2010 alongwith connected matters Page 21 of 45
such error, omission or irregularity has resulted in a failure
of justice;
(c) no court shall stay the proceedings under this Act on
any other ground and no court shall exercise the powers of
revision in relation to any interlocutory order passed in any
inquiry, trial, appeal or other proceedings.
(4) In determining under sub-section (3) whether the
absence of, or any error, omission or irregularity in, such
sanction has occasioned or resulted in a failure of justice
the court shall have regard to the fact whether the objection
could and should have been raised at any earlier stage in
the proceedings.
Explanation.-- For the purposes of this section,--
(a) error includes competency of the authority to grant
sanction;
(b) a sanction required for prosecution includes
reference to any requirement that the prosecution shall be at
the instance of a specified authority or with the sanction of
a specified person or any requirement of a similar nature."
[Emphasis added]
13. Section 19(3)(c) uses the word „any interlocutory order passed in any
inquiry, trial, appeal or other proceedings‟. Learned counsel for the petitioners
would submit that the expressions interlocutory order and final order have been
the subject matter of number of decisions and in fact the interpretation of the
said expression has been partly borrowed from the interpretation given to the
said expression by the English court. Reference has been made to Shubrook v.
Tufnell, 1882 (IX) QB 621, wherein it has been opined thus:
"...The first clause of the head note is too wide, the Court
W.P.(Crl.)No.80/2010 alongwith connected matters Page 22 of 45
did not decide the general proposition there laid down, but
only held that where the decision of the Court on the point
submitted to it could not in any event necessitate the
entering of final judgment for either party, the decision was
interlocutory..."
14. Learned counsel for the petitioners have also referred to Salaman v.
Warner and others, 1891 (1) QB 734 and Bozson v. Altrincham Urban District
Council, (1903) 1 KB 547. After referring to the said decisions, learned
counsel for the petitioners have placed reliance on a paragraph from Salter Rex
& Co. v. Ghosh, [1971] 2 Q.B. 597. Lord Denning MR speaking for Court of
Appeal observed as follows:
"There is a note in the Supreme Court Practice, 1970, under
R.S.C. Order 59, Rule 4, from which it appears that
different tests have been stated from time to time as to what
is final and what is interlocutory. In Standard Discount Co.
Vs. La Grange and Salaman Vs. Warner Lord Esher M.R.
said that the test was the nature of the application to the
Court and not the nature of the order which the court
eventually made. But in Bozson v. Altrincham Urban Distt.
Council, the court said that the test was the nature of the
order as made. Lord Alverstone, C.J said that the test is:
"Does the judgment or order, as made, finally dispose of
the rights of the parties?" Lord Alverstone, C.J was right in
logic but Lord Esher M.R. was right in experience. Lord
Esher‟s test has always been applied in practice... So I
would apply Lord Esher‟s test to an order refusing a new
trial. I took to the application for a new trial and not to the
order made...."
15. Reliance has also been placed on White v. Brounton, (1984) 3 WLR 105
W.P.(Crl.)No.80/2010 alongwith connected matters Page 23 of 45
where the Court of Appeal has held thus:
"More recently in Steinway & Sons v. Broadhurst-Clegg
(unreported) 21 February 1983, this court followed Salter
Rex & Co. v. Ghosh [1971] 2 Q.B. 597 and, applying the
application approach to a judgment in default of defence,
held that it was an interlocutory judgment."
16. It is urged that in the courts of England, the "application approach" is to
see the effect of which a decision is in vogue. Reference has been made to the
approach in the United States of America which is similar to the application
approach which is prevalent in India. Inspiration has been drawn from Corpus
Juris Secundum [Volume Nos. 49 and 60]. In Volume 60 at page 7, wherein the
expression „interlocutory order‟ has been defined as an order pending a cause,
deciding some point or matter essential to the progress of the suit. The learned
counsel for the petitioners have submitted that the concept of interlocutory order
was dealt with by the Federal Court in the case of S. Kuppuswami Rao v. The
Governor General of India, AIR 1949 FC 1, wherein the Federal Court after
referring to Salaman's case (supra) has opined as it is also not a final order, as
the order is not on a point which, decided either way, would terminate the
matter before the Court finally. In the said case the Federal Court was
construing the expression „final order‟ in the Government of India Act, 1935.
Thereafter, the expressions „final order‟ and „interlocutory order‟ came up for
consideration before the Constitution Bench in Mohan Lal Magan Lal Thakkar
W.P.(Crl.)No.80/2010 alongwith connected matters Page 24 of 45
(supra) wherein the majority view was an interlocutory order, though not
conclusive of the main dispute may be conclusive as to the subordinate matter
with which it deals. In the case of Amar Nath v. State of Haryana, (1977) 4
SCC 137 while dealing with the expression „interlocutory order‟ in the context
of Section 397 of the Code opined that the interlocutory order as used under
Section 397(2) of the Code is in a „restricted sense and not in any broad or
artistic sense‟ and it only denotes orders of a purely interim or temporary nature
which does not touch upon any important rights or liabilities of the parties. In
Parmeshwari Devi v. State, (1977) 1 SCC 169 the Apex Court has opined that
the test to determine whether an order is an interlocutory or not was whether the
order affected any rights of the parties. Similarly, view has been expressed in
Sitaram Pande v. Uttam, (1999) 3 SCC 134, K.K. Patel v. State of Gujarat,
(2000) 6 SCC 195, Poonam Chand Jain v. Fazru, (2005) SCC (Cri.) 190.
17. Relying on the aforesaid pronouncements, it is propounded by learned
counsel for the petitioners that framing of charge under the 1988 Act cannot
have the character of an interlocutory order as it substantially affects the rights
of a party. Learned counsel would further submit that the interpretation placed
on interlocutory order which was done in the context of Section 397(2) of the
Code of Criminal Procedure in the cases of Madhu Limaye (supra), Amar Nath
(supra) and the same line of cases has to be followed inasmuch as the language
used in Section 19(3)(c) of the 1988 Act is pari materia with Section 397(2) of
W.P.(Crl.)No.80/2010 alongwith connected matters Page 25 of 45
the Code. On the issue of pari materia learned counsel for the petitioners have
commended us to the decisions rendered in Tribeni Prasad Singh v. Ramasray
Prasad, AIR 1931 Pat 241 [FB], Mohindra Supply Co v. Governor General in
Council, AIR 1954 PH 211 [FB], State of Madras v. Vaidyanathan Iyer, AIR
1958 SC 61, Shah & Co. v. State of Maharashtra, AIR 1967 SC 1877,
Sankarayarayanan Nair v. P.V. Balakrishnan, (1972) 1 SCC 318, Shri Kishan
v. Mahabir Singh, ILR (1975) 1 Del 575, Lila Gupta v. Laxmi Narian, (1978)
3 SCC 258, TDM Infrastructure P. Ltd. v. UE Development India, (2008) 14
SCC 271 and Lalu Prasad Yadav v. State of Bihar, (2010) 5 SCC 1. Relying
on the same, it is canvassed that Section 19(3)(c) of 1988 Act and Section
397(2) relate to the same subject matter that is statutory provision to maintain
revision petition and the operation and scope of the same and the language used
in the said two provisions has the character of „pari materia‟. It is also urged
that in the case of Satya Narayan Sharma v. State of Rajasthan, (2001) 8 SCC
607 the Apex Court has held that the operative portion of Section 19(3)(c) of
1988 Act is identical to Section 397(2) of the Code.
18. The learned Solicitor General would submit that whether a charge under
the 1988 Act is not an interlocutory order in view of the decision rendered in the
case of V.C. Shukla v. CBI, 1980 (Suppl.) SC 921 as a similar provision in
Section 11A of the Special Courts Act, 1979 (for short „the 1979 Act‟) has been
interpreted in the case of V.C. Shukla (supra). The relevant part of Section 11A
W.P.(Crl.)No.80/2010 alongwith connected matters Page 26 of 45
is reproduced below:
"Appeal (1) Notwithstanding anything in the Code, an
appeal shall lie as of right from any judgment, sentence or
order, not being interlocutory order, of a Special Court to
the Supreme Court both on facts and on law...
(3) Except as aforesaid, no appeal or revision shall lie to
any court from any judgment, sentence or order of a
Special Court."
19. While interpreting sub-section (1) which has used the words
„interlocutory order‟ it has been opined that the expression „interlocutory order‟
in the 1979 Act had been used in its natural sense and not in a special or wider
sense, as used in Section 397(2) of the Code of Criminal Procedure.
20. Their Lordships referred to the decisions in Madhu Limaye (supra),
Amar Nath (supra) and pose the question whether or not the term „interlocutory
order‟ used in Section 11(1) of the 1979 Act should be given the same meaning
as the very term appearing in Section 397(2) of the Code. Regard being had to
the aims and objects of the Act being speediest disposal of cases, cutting down
all possible delays, terms their Lordships opined that the term „interlocutory
order‟ should be so interpreted so as to advance the object of the Act rather than
retard it. In paragraph 19 of the decision their Lordships have held thus:
"19. The aforesaid observations, therefore, clearly show
that the heart and soul of the Act is speedy disposal and
quick dispatch in the trial of these cases. It is, therefore,
manifest that the provisions of the Act must be interpreted
W.P.(Crl.)No.80/2010 alongwith connected matters Page 27 of 45
so as to eliminate all possible avenues of delay or means of
adopting dilatory tactics by plugging every possible
loophole in the Act through which the disposal of the case
may be delayed. Indeed if this be the avowed object of the
Act, could it have been intended by the Parliament that
while the Criminal Procedure Code gives a right of revision
against an order which, though not purely interlocutory, is
either intermediate or quasi-final, the Act would provide a
full-fledged appeal against such an order. If the
interpretation as suggested by the counsel for the appellant
is accepted, the result would be that this Court would be
flooded with appeals against the order of the Special Court
framing charges which will impede the progress of the trial
and delay the disposal of the case which is against the very
spirit of the Act. We are of the opinion that it was for this
purpose that a non obstante clause was put in Section 11 of
the Act so as to bar appeals against any interlocutory order
whether it is of an intermediate nature or is quasi-final. The
Act applies only to specified number of cases which fulfil
the conditions contained in the provisions of the Act and in
view of its special features, the liberty of the subject has
been fully safeguarded by providing a three-tier system as
indicated above."
21. Eventually, in paragraphs 45 to 47 it has been opined thus:
"45. On a true construction of Section 11(1) of the Act
and taking into consideration the natural meaning of the
expression 'interlocutory order', there can be no doubt that
the order framing charges against the appellant under the
Act was merely an interlocutory order which neither
terminated the proceedings nor finally decided the rights of
the parties. According to the test laid down in Kuppuswami
case the order impugned was undoubtedly an interlocutory
order. Taking into consideration, therefore, the natural
meaning of interlocutory order and applying the non
obstante clause, the position is that the provisions of the
Code of Criminal Procedure are expressly excluded by the
non obstante clause and therefore Section 397(2) of the
Code cannot be called into aid in order to hold that the
W.P.(Crl.)No.80/2010 alongwith connected matters Page 28 of 45
order impugned is not an interlocutory order. As the
decisions of this Court is the cases of Madhu Limaye
(supra) and Amarnath (supra) were given with respect to
the provisions of the Code, particularly Section 397(2),
they were correctly decided and would have no application
to the interpretation of Section 11(1) of the Act, which
expressly excludes the provisions of the Code of Criminal
Procedure by virtue of the non obstante clause.
46. We feel that one reason why no appeal was provided
against an interlocutory order like framing of the charges,
as construed by us so far as the Act is concerned, may have
been that it would be against the dignity and decorum of
the very high status which the Special Judge under the Act
enjoys in trying the case against an accused in that the
Judge is a sitting Judge of a High Court and therefore must
be presumed to frame the charges only after considering the
various principles and guide-lines laid down by other High
Courts and this Court in some of the cases referred to
above.
47. Thus, summing up the entire position the inescapable
conclusion that we reach is that giving the expression
'interlocutory order' its natural meaning according to the
tests laid down, as discussed above, particularly in
Kuppuswamy (supra) and applying the non obstante clause,
we are satisfied that so far as the expression 'interlocutory
order' appearing in Section 11(1) of the Act is concerned, it
has been used in the natural sense and not in a special or a
wider sense as used by the Code in Section 397(2). The
view taken by us appears to be in complete consonance
with the avowed object of the Act to provide for a most
expeditious trial and quick dispatch of the case tried by the
Special Court, which appears to be the paramount intention
in passing the Act."
22. Desai, J. in his concurring opinion after scanning the anatomy of Section
11(1) of the 1979 Act and referring to the various decisions in the context of
Code of Criminal Procedure concurred with the view expressed by Fazal Ali, J.
for himself and A.P. Sen, J. The learned counsel appearing for the petitioners
would submit that the expression „interlocutory order‟ found in Section 19(3)(c)
of the 1988 Act has to be given a broad meaning. To bolster the said
submissions, they have referred to certain paragraphs from Maxwell‟s, "The
Interpretation of Statutes", Craies on „Statute Law‟ and the decision in Sirsilk
Ltd. v. Textiles Committee, 1989 Supp. (1) SCC 168. They have also drawn
inspiration from the observations in Satya Narayan Sharma (supra) that the
language employed in Section 19(3)(c) of the 1988 Act is identical to Section
397(2). It is also urged that if the same is treated as an interlocutory order, an
anomalous situation would come into existence. Reference has been made to
Sections 22 and 27 of the 1988 Act. The said provisions read as under:
"22. The Code of Criminal Procedure, 1973 to apply subject to certain modifications - The provisions of the Code of Criminal Procedure, 1973 (2 of 1974), shall in their application to any proceeding in relation to an offence punishable under this Act have effect as if, -
X X X X
27. Appeal and revision - Subject to the provisions of this Act, the High Court may exercise, so far as they may be applicable, all the powers of appeal and revision conferred by the Code of Criminal Procedure, 1973 (2 of 1974) on a High Court as if the court of the Special Judge were a court of Session trying cases within the local limits of the High Court."
23. Relying on the said provision, it is contended that the procedure provided
under the Code of Criminal Procedure, 1973 has been incorporated by the
legislature to an offence under the 1988 Act and, therefore, any amendment in
the legislation to the Code would not be read into the 1988 Act. Pyramiding the
said submission, it is urged when there is a dictum the revision can be filed
against an interlocutory order framing charge, the same would be permissible.
The aforesaid submissions, in our considered opinion, really do not merit
consideration as in the case of V.C. Shukla (supra) the Apex Court had made a
clear distinction between the framing of charge to be an interlocutory order in
the statutory backdrop of Section 397(2) of the Code of Criminal Procedure and
the 1979 Act. Their Lordships have given a natural meaning to the
interlocutory order and not a wider meaning in the context of the said
enactment. The very purpose of the trial under the 1988 Act is the speedy
disposal and to curb corruption there is justification to hold that the
interpretation placed by the Lordships on the term of interlocutory order in the
context of 1979 Act to apply to the 1988 Act. The submission that under the
1979 Act the trial is held by the sitting Judge of the High Court and had the trial
been by a court of Session makes immense difference is totally immaterial. In
our considered opinion, the order of framing of charge under the 1988 Act is an
interlocutory order and once it is held to be an interlocutory order no revision
petition under Section 401 read with Section 397(2) would lie to the High
Court.
24. The next issue that emerges for consideration whether a petition for an
application on the Section 482 would lie to the High Court. Learned counsel for
the petitioners would submit that inherent power of this Court under Section
482 of the Code is not ousted. It is seemly to note that learned counsel for both
sides have placed reliance on the decisions rendered in Satya Narayan Sharma
(supra), Navjot Sandhu (supra) and State v. K. Rajendran, (2008) 8 SCC 673.
In the case of Satya Narayan Sharma (supra) the question arose with regard to
grant of stay in exercise of power under Section 482 of the Code. His Lordship
S.N. Variava after referring to the decisions in Madhu Limaye (supra), Janata
Dal v. H.S. Chowdhary, (1992) 4 SCC 305, Indra Sawhney v. Union of India,
(2000) 1 SCC 168 and scanning the anatomy of Section 19(3)(c) of the 1988
Act came to hold that in view of the language employed in Section 19(a) and (b)
and the prohibition contained in Section 19(3)(c) of the Act a court is exercising
inherent jurisdiction under Section 482 of the Code of Criminal Procedure Code
is not entitled to pass an order of stay. Thereafter, his Lordship in paragraphs
15 to 17 opined thus:
"15. There is another reason also why the submission that Section 19 of the Prevention of Corruption Act would not apply to the inherent jurisdiction of the High Court, cannot be accepted. Section 482 of the Criminal Procedure Code starts with the words "Nothing in this Code". Thus the inherent power can be exercised even if there was a contrary provision in the Criminal Procedure Code. Section 482 of the Criminal Procedure Code does not provide that inherent jurisdiction can be exercised notwithstanding any
other provision contained in any other enactment. Thus if an enactment contains a specific bar then inherent jurisdiction cannot be exercised to get over that bar. As has been pointed out in the cases of Madhu Limaye (supra), Janata Dal v. H.S. Chowdhary, (1992) 4 SCC 305, Indra Sawhney v. Union of India, (2000) 1 SCC 168 the inherent jurisdiction cannot be resorted to if there was a specific provision or there is an express bar of law.
16. We see no substance in the submission that Section 19 would not apply to a High Court. Section 5(3) of the said Act shows that the Special Court under the said Act is a Court of Session. Therefore the power of revision and/or the inherent jurisdiction can only be exercised by the High Court.
17. Thus in cases under the Prevention of Corruption Act, there can be no stay of trials. We clarify that we are not saying that proceedings under Section 482 of the Criminal Procedure Code cannot be adapted. In appropriate cases proceedings under Section 482 can be adapted. However, even if petition under Section 482 Criminal Procedure Code is entertained there can be no stay of trials under the said Act. It is then for the party to convince the Court concerned to expedite the hearing of that petition. However, merely because the Court concerned is not in a position to take up the petition for hearing would be no ground for staying the trial even temporarily."
25. Hon‟ble Thomas, J. in his concurring view has opined thus:
"28. The mere fact that yet another prohibition was also tagged with the above does not mean that the legislative ban contained in clause (c) is restricted only to a situation when the High Court exercises powers of revision. It would be a misinterpretation of the enactment if a court reads into clause (c) of Section 19(3) a power to grant stay in exercise of the inherent powers of the High Court."
26. In Navjot Sandhu (supra) the Apex Court was dealing with an order
passed by the learned Single Judge in a petition under Article 227 of the
Constitution of India read with Section 482 of the Code against an interlocutory
order of the Special Court regarding admissibility of the intercepted
communications as evidence. Their Lordships referred to Section 34 of the
Prevention of Terrorism Act, 202 (for short „the POTA‟). The said provision
which deals with appeal reads as follows:
"34. Appeal - (1) Notwithstanding anything contained in the Code, an appeal shall lie from any judgment, sentence or order, not being an interlocutory order, of a Special Court to the High Court both on facts and on law. Explanation- For the purposes of this section, „High Court‟ means a High Court within whose jurisdiction, a Special Court which passed the judgment, sentence or order, is situated.
(2) Every appeal under sub-section (1) shall be heard by a Bench of two Judges of the High Court.
(3) Except as aforesaid, no appeal or revision shall lie to any court from any judgment, sentence or order including an interlocutory order of a Special Court.
(4) Notwithstanding anything contained in sub-section (3) of Section 378 of the Code, an appeal shall lie to the High Court against an order of the Special Court granting or refusing bail.
(5) Every appeal under this section shall be preferred within a period of thirty days from the date of the judgment, sentence or order appealed from:
Provided that the High Court may entertain an appeal after the expiry of the said period of thirty days if it is satisfied that the appellant had sufficient cause for not
preferring the appeal within the period of thirty days."
27. In the backdrop of the aforesaid provision, the Apex Court opined thus:
"28. Thus the law is that Article 227 of the Constitution of India gives the High Court the power of superintendence over all courts and tribunals throughout the territories in relation to which it exercises jurisdiction. This jurisdiction cannot be limited or fettered by any Act of the State Legislature. The supervisory jurisdiction extends to keeping the subordinate tribunals within the limits of their authority and to seeing that they obey the law. The powers under Article 227 are wide and can be used, to meet the ends of justice. They can be used to interfere even with an interlocutory order. However the power under Article 227 is a discretionary power and it is difficult to attribute to an order of the High Court, such a source of power, when the High Court itself does not in terms purport to exercise any such discretionary power. It is settled law that this power of judicial superintendence, under Article 227, must be exercised sparingly and only to keep subordinate courts and tribunals within the bounds of their authority and not to correct mere errors. Further, where the statute bans the exercise of revisional powers it would require very exceptional circumstances to warrant interference under Article 227 of the Constitution of India since the power of superintendence was not meant to circumvent statutory law. It is settled law that the jurisdiction under Article 227 could not be exercised "as the cloak of an appeal in disguise.
29. Section 482 of the Criminal Procedure Code starts with the words "Nothing in this Code". Thus the inherent jurisdiction of the High Court under Section 482 of the Criminal Procedure Code can be exercised even when there is a bar under Section 397 or some other provisions of the Criminal Procedure Code. However as is set out in Satya Narayanan Sharma case (supra) this power cannot be exercised if there is a statutory bar in some other enactment. If the order assailed is purely of an interlocutory character, which could be corrected in exercise of
revisional powers or appellate powers the High Court must refuse to exercise its inherent power. The inherent power is to be used only in cases where there is an abuse of the process of the Court or where interference is absolutely necessary for securing the ends of justice. The inherent power must be exercised very sparingly as cases which require interference would be few and far between. The most common case where inherent jurisdiction is generally exercised is where criminal proceedings are required to be quashed because they are initiated illegally, vexatiously or without jurisdiction. Most of the cases set out herein above fall in this category. It must be remembered that the inherent power is not to be resorted to if there is a specific provision in the Code or any other enactment for redress of the grievance of the aggrieved party. This power should not be exercised against an express bar of law engrafted in any other provision of the Criminal Procedure Code. This power cannot be exercised as against an express bar in some other enactment."
(Emphasis supplied)
28. Their Lordships examined Section 34 of POTA in the light of this legal
position. It was held that order dated 11.7.2002 permitting reception of
evidence was clearly an interlocutory order and Section 34 of POTA clearly
provides that no appeal or revision would lie to any court from an order which
was interlocutory order and clearly the High Court could not have interfered at
this stage. The High Court has not indicated that it was exercising powers of
superintendence under Article 227. Such power being discretionary power, it
was difficult to attribute to the order of the High Court such a source of power.
Their Lordships held that on the facts of the case the effect of the impugned
order was that the statutory provision of Section 34 of POTA has been
circumvented. The impugned order also led to a very peculiar situation where
under Section 34 of POTA the appeal was to be heard by a bench of two Judges
of the High Court. The appeal was being heard in the said case by a bench of
two Judges of the High Court. An appeal under Section 34 of the POTA was
both on facts and on law. The correctness of the interlocutory order could by
virtue of Section 34 of POTA have been challenged only in the appeal filed
against the final judgment. The order of the learned Single Judge of the High
Court deprived a party of an opportunity of canvassing an important point of
law in the statutory appeal before the Division Bench. The peculiar situation
which arose was that the Division Bench hearing the statutory appeal (both on
law and facts) was bound / constrained by an order of a Single Judge. The
Special Judge had decided the issue by interpreting the various provisions of
POTA. The Special Judge undoubtedly had authority and jurisdiction to
interpret the various provisions of POTA and other laws. The Special Judge
had jurisdiction to decide whether the evidence collected by interception could
be used for proving the charge under POTA. The Special Judge was acting
within the limits of his authority in passing the impugned order. Neither the
power under Article 227 nor the power under Section 482 enabled the High
Court to correct an error in interpretation, even if the High Court felt that the
order dated 11.7.2002 was erroneous. Even if the High Court did not agree with
the correctness of the order, the High Court should have refused to interfere as
the order could be corrected in the appeal under Section 34 of POTA. Thus,
there was no abuse of process of Court which could then be prevented. Even
the ends of justice did not require interference at that stage. In fact, the ends of
justice required that the statutory intent of Section 34 of POTA be given effect
to. If in the appeal the Division Bench felt that the order was not correct or that
it was erroneous it would set aside the order, eschew the evidence and not take
the same into consideration. At that stage there was no miscarriage of justice or
palpable illegality which required immediate interference. Thus, their
Lordships were of the opinion that even if powers under Article 227 or under
Section 482 could have been exercised that was a case where the High Court
should not have exercised those powers.
29. In view of the aforesaid analysis, we are of the considered opinion that in
the said decision it has been stated that the inherent power is to be used only in
cases where there is an abuse of the process of the court or where interference is
absolutely necessary for securing the ends of justice. Their Lordships have
opined that the inherent power is required to be exercised where criminal
proceedings are required to be quashed because they are initiated illegally,
vexatiously or without jurisdiction. It is worth noting that Section 34 of POTA
has excluded appeal or revision and also required the appeal to be heard by a
Division Bench. Their Lordships cautioned that power under Article 227 would
not be exercised as the cloak of an appeal in disguise. On a reading of the
aforesaid two decisions, it cannot be stated that a petition under Section 482 is
not maintainable. What their Lordships have stated is with regard to the
exercise of power and not lack of inherent jurisdiction. There is a distinction
between exercise of jurisdiction and lack of jurisdiction. In this context, we
may refer with profit to the decision in Budhia Swain and others v. Gopinath
Deb and others, (1999) 4 SCC 396 wherein the Apex Court has held thus:
"9. A distinction has to be drawn between lack of jurisdiction and a mere error in exercise of jurisdiction. The former strikes at the very root of the exercise and want of jurisdiction may vitiate the proceedings rendering them and the orders passed therein a nullity. A mere error in exercise of jurisdiction does not vitiate the legality and validity of the proceedings and the order passed thereon unless set aside in the manner known to law by laying a challenge subject to the law of limitation. In Hira Lal Patni v. Kali Nath, AIR 1962 SC 199 it was held :-
"The validity of a decree can be challenged in execution proceedings only on the ground that the court which passed the decree was lacking in inherent jurisdiction in the sense that it could not have seisin of the case because the subject matter was wholly foreign to its jurisdiction or that the defendant was dead at the time the suit had been instituted or decree passed, or some such other ground which could have the effect of rendering the court entirely lacking in jurisdiction in respect of the subject matter of the suit or over the parties to it."
Thus analyzed we are of the considered opinion an application under
Section 482 of the Code of Criminal Procedure would be maintainable.
30. Presently, we shall advert to the maintainability of a writ petition under
Article 227 of the Constitution of India. The learned referral Judge has referred
to number of decisions which we have mentioned hereinbefore but all the
authorities relate to exercise of power under Article 227 of the Constitution of
India. In the case of L. Chandra Kumar v. Union of India and others, AIR
1997 SC 1125, their Lordships have held thus:
"78. The legitimacy of the power of Courts within constitutional democracies to review legislative action has been questioned since the time it was first conceived. The Constitution of India, being alive to such criticism, has, while conferring such power upon the higher judiciary, incorporated important safeguards. An analysis of the manner in which the Framers of our Constitution incorporated provisions relating to the judiciary would indicate that they were very greatly concerned with securing the independence of the judiciary. These attempts were directed at ensuring that the judiciary would be capable of effectively discharging its wide powers of judicial review. While the Constitution confers the power to strike down laws upon the High Courts and the Supreme Court, it also contains elaborate provisions dealing with the tenure, salaries, allowances, retirement age of Judges as well as the mechanism for selecting Judges to the superior courts. The inclusion of such elaborate provisions appears to have been occasioned by the belief that, armed by such provisions, the superior courts would be insulated from any executive or legislative attempts to interfere with the making of their decisions. The Judges of the superior courts have been entrusted with the task of upholding the Constitution and to this end, have been conferred the power to interpret it. It is they who have to ensure that the balance of power envisaged by the Constitution is maintained and that the legislature and the executive do not, in the discharge of their functions, transgress constitutional limitations. It is equally their duty to oversee that the judicial decisions rendered by those who man the subordinate courts and tribunals do not fall foul of strict
standards of legal correctness and judicial independence. The constitutional safeguards which ensure the independence of the Judges of the superior judiciary are not available to the Judges of the subordinate judiciary or to those who man Tribunals created by ordinary legislations. Consequently, Judges of the latter category can never be considered full and effective substitutes for the superior judiciary in discharging the function of constitutional interpretation. We, therefore, hold that the power of judicial review over legislative action vested in the High Courts under Articles 226 and in this Court under Article 32 of the Constitution is an integral and essential feature of the Constitution, constituting part of its basic structure. Ordinarily, therefore, the power of High Courts and the Supreme Court to test the constitutional validity of legislations can never be ousted or excluded.
79. We also hold that the power vested in the High Courts to exercise judicial superintendence over the decisions of all Courts and Tribunals within their respective jurisdictions is also part of the basic structure of the Constitution. This is because a situation where the High Courts are divested of all other judicial functions apart from that of constitutional interpretation, is equally to be avoided."
31. From the aforesaid, it is clear as day that the judicial review under the
Constitution is a part of the basic structure of the Constitution and it cannot be
said to be ousted by any statutory bar of revision in the 1988 Act. In the case of
Navjot Sandhu (supra) the Apex Court have not opined that there cannot be
invocation of the writ jurisdiction of the High Court in appropriate cases even in
respect of interlocutory orders but their Lordships have clearly said that the
High Court as a constitutional court would refrain from passing an order which
would run counter and conflict with an express intendment contained in Section
19(3)(c) of the 1988 Act. In this context, we may refer to a passage from
Chander Shekhar Singh v. Siya Ram Singh, (1979) 3 SCC 118 wherein a
three-Judge Bench has expressed thus:
"11. ...that the powers conferred on the High Court under Article 227 of the Constitution cannot in any way be curtailed by the provisions of the Criminal Procedure Code. Therefore, the powers of the High Court under Article 227 of the Constitution can be invoked in spite of the restrictions placed under Section 146(1-D) of the Criminal Procedure Code. But the scope of interference by the High Court under Article 227 is restricted. This Court has repeatedly held that "the power of superintendence conferred by Article 227 is to be exercised most sparingly and only in appropriate cases in order to keep the subordinate courts within the bounds of their authority and not for correcting mere errors vide Waryam Singh v. Amar Nath, AIR 1954 SC 215. In a later decision, Nagendra Nath Bora v. Commissioner of Hills Division and Appeals, Assam, AIR 1958 SC 398, the view was reiterated and it was held that the power of judicial interference under Article 227 of the Constitution is not greater than the power under Article 226 of the Constitution, and that under Article 227 of the Constitution, the power of interference is limited to seeing that the tribunal functions within the limits of its authority. In a recent decision, Babhutmal Raichand Oswal v. Laxmibai R. Tarta, (1975) 1 SCC 866 this Court reiterated the view stated in the earlier decisions referred to and held that the power of superintendence under Article 227 of the Constitution cannot be invoked to correct an error of fact which only a superior court can do in exercise of its statutory power as the court of appeal and that the High Court cannot in exercise of its jurisdiction under Article 227 convert itself into a court of appeal."
32. From the aforesaid pronouncement in the field, there can be no scintilla
of doubt that the constitutional remedy under Article 227 of the Constitution of
India would be available but the exercise has to be extremely limited. The
power of supervisory jurisdiction by the High Court is to be exercised very
sparingly and only in appropriate cases where judicial conscience of the writ
court commands that it has to act lest there would be gross failure of justice or
grave injustice would usher in. If we allow ourselves to say so, care, caution
and circumspection have to be the pyramidical structure while exercising the
inherent and the supervisory jurisdiction. The exercise of jurisdiction should
not be one by which there would be an obstruction in carrying on of a criminal
trial to its logical end. There may be cases where the writ court may feel
inclined to interdict or intervene where it is felt that if the error is not corrected
at the very inception the same would cause immense injustice and correction at
a later stage may not be possible and further refusal to intervene would ensue in
travesty of justice. The writ court, under no circumstances can assume the role
of appellate authority and re-appreciate the evidence.
33. In view of our aforesaid discussion, we proceed to answer the reference
on following terms:
(a) An order framing charge under the Prevention of Corruption Act, 1988 is
an interlocutory order.
(b) As Section 19(3)(c) clearly bars revision against an interlocutory order
and framing of charge being an interlocutory order a revision will not be
maintainable.
(c) A petition under Section 482 of the Code of Criminal Procedure and a
writ petition preferred under Article 227 of the Constitution of India are
maintainable.
(d) Even if a petition under Section 482 of the Code of Criminal Procedure or
a writ petition under Article 227 of the Constitution of India is entertained
by the High Court under no circumstances an order of stay should be
passed regard being had to the prohibition contained in Section 19(3)(c)
of the 1988 Act.
(e) The exercise of power either under Section 482 of the Code of Criminal
Procedure or under Article 227 of the Constitution of India should be
sparingly and in exceptional circumstances be exercised keeping in view
the law laid down in Siya Ram Singh (supra), Vishesh Kumar (supra),
Khalil Ahmed Bashir Ahmed (supra), Kamal Nath & Others (supra)
Ranjeet Singh (supra) and similar line of decisions in the field.
(f) It is settled law that jurisdiction under Section 482 of the Code of
Criminal Procedure or under Article 227 of the Constitution of India
cannot be exercised as a "cloak of an appeal in disguise" or to re-
appreciate evidence. The aforesaid proceedings should be used sparingly
with great care, caution, circumspection and only to prevent grave
miscarriage of justice.
34. Reference is answered accordingly. The writ petitions be listed before
the appropriate Bench.
CHIEF JUSTICE
MANMOHAN, J MARCH 29, 2011 Pk/dk
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!