Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The State Of Manipur vs Mrs. Lhaineikim Lhouvum @ Kikim
2024 Latest Caselaw 362 Mani

Citation : 2024 Latest Caselaw 362 Mani
Judgement Date : 22 August, 2024

Manipur High Court

The State Of Manipur vs Mrs. Lhaineikim Lhouvum @ Kikim on 22 August, 2024

Author: A. Guneshwar Sharma

Bench: A. Guneshwar Sharma

KABORAMBA Digitally
          KABORAMBAM
                    signed by

M SANDEEP SANDEEP SINGH
          Date: 2024.08.22
SINGH     10:52:45 +05'30'
                                                                          reportable

                  IN THE HIGH COURT OF MANIPUR
                                         AT IMPHAL
                                     Crl. A. No. 11 of 2024
                                               With
                                     Crl. A. No. 12 of 2024
                                               With
                                   MC (crl. A.) No. 23 of 2024
                                               With
                                   MC (Crl. A.) No. 24 of 2024

             The State of Manipur, represented by the Joint Secretary
             (Home), Government of Manipur, P.O. & P.S. Imphal, Imphal
             West District, Manipur - 795001.
                                                                     Appellant/Applicant
                                       -Versus-

             1. Mrs. Lhaineikim Lhouvum @ Kikim, aged about 31 years,
                W/o M. Thangmang Haokip, resident of Molnom Village, P.O.
                & P.S. Churachandpur, Churachandpur District, Manipur, Pin
                No. 795128.

             2. Mark Thangmang Haokip, aged about 39 years, S/o
                Limkhosei Haokip, resident of Molnom Village, P.O. & P.S.
                Churachandpur, Churachandpur District, Manipur Pin No.
                795128
                                                                             Respondents
                                              BEFORE

               HON'BLE THE CHIEF JUSTICE MR. SIDDHARTH MRIDUL
                 HON'BLE MR. JUSTICE A. GUNESHWAR SHARMA

             For the appellant           ::    Mr. Lenin Hijam, Advocate General,
                                               assisted by Mr. S. Niranjan, GA; Mr. Dimal
                                               Kumar Haobam, Advocate
             For the respondents         ::    Dr. Colin Gonsalves, Sr. Advocate,
                                               assisted by Mr. Osbert Khaling, Advocate
             Date of reserving           ::    07.08.2024
             Judgment & Order
             Date of Delivery of         ::    22.08.2024
             Judgment & Order


CRIL. APPEAL NOS. 11 OF 2024 & 12 OF 2024 :
                                                                                            1
MC(CRL.A.) NOS. 23 OF 2024 & 24 OF 2024
                         JUDGMENT & ORDER (CAV)
   JUSTICE SIDDHARTH MRIDUL, CJ:



   [1]          At the outset, it is considered appropriate to extract the relevant

   portion of the order dated 19.07.2024 wherein this Court recorded as below:

                      "At the very outset, this Court informed Dr. Colin
             Gonsalves, learned senior counsel appearing for the respondents
             that one of us (Justice A. Guneshwar Sharma) remanded the
             accused when he was the then learned Special Judge (NIA), Imphal
             West, and enquired from him as to whether he has any objection
             to this Bench in hearing these matters. He fairly concedes that he
             does not have any objection."

                In the circumstances, this Bench proceeded to hear the

   connected appeals as well as the pending applications on the merits.

   [2]          Encapsulated briefly, the accused, Mr. Mark Haokip, was

   arrested on 30.05.2022, in connection with FIR No. 129(05)2022 Imphal PS

   under Sections 120B/121/121A/123/400 IPC and Sections 17/18 Unlawful

   Activities (Prevention) Act [in short, UAPA] and was thereafter remanded to

   judicial custody on the 09.06.2022. The accusations against him were for

   waging war and attempting to wage war against India and for cessation and

   creation of an independent "Government of the People's Democratic Republic

   of Kukiland", in collusion with other co-accused. The accused allegedly had

   started collecting funds towards this objective. Vide order dated 21.06.2022

CRIL. APPEAL NOS. 11 OF 2024 & 12 OF 2024 :
                                                                                  2
MC(CRL.A.) NOS. 23 OF 2024 & 24 OF 2024
    in Cril. Misc. (B) Case No. 60 of 2022, the learned Special Judge (NIA), Imphal

   West rejected the accused's bail application and the said order of rejection

   was upheld by this Court, vide order dated 02.11.2022 in bail application BA

   No. 11 of 2022.

   [3]           Thereafter, vide order dated 30.10.2022 passed in Cril. Misc.

   Case No. 92 of 2022, the learned Special Judge (NIA), Imphal West, extended

   the period of investigation in relation to the subject FIR for a further period

   of 90 days, in terms of the proviso to Section 43D(2) of UAPA. Finally, on

   25.11.2022, the prosecution submitted the subject chargesheet against the

   accused under Sections 120B/121/121A/123/400 IPC and Sections 17/18

   UAPA however, with a rider that the supplementary chargesheet would be

   submitted after obtaining prosecution sanction order from the competent

   authority. On 28.11.2022, the Special Court registered the case as Spl. Trial

   No. 10 of 2022. The competent authority granted the requisite sanction vide

   two orders dated 26.12.2022 and 17.03.2023. Thereafter, the supplementary

   chargesheet was also filed on 17.03.2023 and duly received by the court on

   20.03.2023.

   [4]           On the 17.01.2023, the accused instituted the second regular

   bail application, being Cril. Misc. (B) Case No. 3 of 2023; and on 18.03.2023,

   a default bail application, being Cril. Misc. (B) Case No. 45 of 2023, under the



CRIL. APPEAL NOS. 11 OF 2024 & 12 OF 2024 :
                                                                                  3
MC(CRL.A.) NOS. 23 OF 2024 & 24 OF 2024
    provision of Section 167(2) CrPC read with Section 43D of UAPA, also came

   to be filed.

   [5]            Vide the common impugned order dated 28.03.2023 passed in

   Cril. Misc. (B) Case Nos. 3 of 2023 and 45 of 2023, the learned Special Judge

   (NIA), Imphal West, was pleased to grant bail to the accused, premised solely

   on the ground that, the subject chargesheet filed without obtaining the

   prosecution sanction order is incomplete and the accused was consequently

   entitled to default bail. The State moved applications being Cril. Misc. Case

   Nos. 42 of 2023 and 43 of 2023 under Section 439(2) CrPC before learned

   Special Judge (NIA), Imphal West for setting aside the common impugned

   order dated 28.03.2023. Vide order dated 29.03.2023, learned Special Court

   kept in abeyance the common bail order dated 28.03.2023 until further order.

   The accused thereafter moved an application under Section 362 CrPC being

   Cril. Misc. Case No. 61 of 2023 raising the issue of maintainability of the

   aforesaid two applications filed by the State under Section 439(2) CrPC.

   [6]            On 29.03.2023, the State also challenged the common impugned

   order dated 28.03.2023 before this Court by way of a criminal revision, being

   Cril. Rev. P. No. 7 of 2023 and the same was disposed of vide order dated

   22.12.2023 with a direction to the learned Special Court to decide the pending

   applications filed by the State under Section 439(2) CrPC seeking cancellation

   of bail on merit expeditiously within a period of 6 weeks. Consequently, vide

CRIL. APPEAL NOS. 11 OF 2024 & 12 OF 2024 :
                                                                                4
MC(CRL.A.) NOS. 23 OF 2024 & 24 OF 2024
    order dated 20.05.2024, learned Special Judge (NIA), Imphal West disposed

   of the pending applications being Cril. Misc. Case Nos. 42 of 2023, 43 of 2023

   and 61 of 2023 holding that the applications under Section 439(2) CrPC filed

   by the State for cancellation of bail granted to the accused were not

   maintainable, being barred by the provisions of Section 362 CrPC. Vide order

   dated 21.05.2023 in Spl. Trial No. 10 of 2022, the learned Special Judge

   (NIA), Imphal West modified the bail conditions laid down in the common

   impugned order dated 28.03.2023.

   [7]          The State approached this Court on 22.05.2024 by way of

   petitions under Section 439(2) read with Section 482 CrPC being Crl. Petn.

   Nos. 33 of 2024 and 34 of 2024 respectively, challenging the common

   impugned order dated 28.03.2023 passed by learned Special Judge (NIA),

   Imphal West in Cril. Misc. (B) Case Nos. 3 of 2023 and 45 of 2023, mainly on

   the ground that the applications under Section 439(2) CrPC were

   maintainable and the learned Special Judge (NIA), Imphal West had failed to

   appreciate the order dated 02.11.2022 passed by this Court, rejecting the

   bail application being BA No. 11 of 2022, filed by the accused. The learned

   Single Judge, vide common order dated 27.06.2024 in the said Crl. Petn. Nos.

   33 of 2024 and 34 of 2024, held that the applications under Section 439(2)

   read with Section 482 CrPC filed by the State were not maintainable and

   further that only appeals under Section 21(4) of National Investigation

CRIL. APPEAL NOS. 11 OF 2024 & 12 OF 2024 :
                                                                                5
MC(CRL.A.) NOS. 23 OF 2024 & 24 OF 2024
    Agency Act, 2008 (in short, NIA Act) lay against orders granting bail.

   However, vide another order dated 27.06.2024 passed by the learned Single

   Judge in the said Cril. Petn. No. 35 of 2024 and MC(Cril.Petn.) No. 31 of 2024,

   the common impugned bail order dated 28.03.2023 was stayed till

   05.07.2024, so as to enable the learned Advocate General to file the appeals,

   thereagainst.

   [8]          In the above circumstances, on the 29.06.2024, the State filed

   two appeals under Section 21 NIA Act, 2008 being Cril. Appeal Nos. 11 of

   2024 and 12 of 2024 praying inter alia for setting aside the common

   impugned order dated 28.03.2023 passed by learned Special Judge (NIA),

   Imphal West in Cril. Misc. (B) Case Nos. 3 of 2023 and 45 of 2024 along with

   applications being MC(Cril.Appeal) Nos. 23 of 2024 and 24 of 2024 praying

   for stay of the common impugned bail order dated 28.03.2023; and the

   subsequent order dated 21.05.2024 passed in Spl. Trial No. 10 of 2022

   modifying the bail conditions laid down in the common impugned bail order

   dated 28.03.2023.

   [9]          On 01.07.2024, this Court issued notice in both the appeals as

   well as the applications for stay, and the respondents who entered

   appearance, sought and were granted one day's time to file reply; which was

   filed on the next day, i.e., 02.07.2023. In the said reply, the respondents

   questioned the maintainability of the appeals, on the ground of being barred

CRIL. APPEAL NOS. 11 OF 2024 & 12 OF 2024 :
                                                                                 6
MC(CRL.A.) NOS. 23 OF 2024 & 24 OF 2024
    by limitation. It is stated that the common impugned order was passed on

   the 28.03.2023 and the appeals filed on 29.06.2024 are therefore, hopelessly

   barred by time and further that there is no provision in the NIA Act for

   condoning the gross delay in filing the appeals.

   [10]         In this behalf, it is pertinent to note that in memo of appeals, it

   has been averred by the State that, the appeals have been filed within the

   period of limitation as provided under the provision of Section 21(5) of NIA

   Act read with Section 470(1) & (2) CrPC. The above asseveration qua the

   appeals being instituted within the time provided, has been explained as

   below:


    Sl. No.     Date          Remarks

    1.          28.03.2023    Accused was released on bail.

    2.          29.03.2023    Special Court kept in abeyance bail order until
                              further order upon applications, being Cril. Misc.
                              Case Nos. 42 of 2023 and 43 of 2023 under
                              Section 439(2) filed by the State for cancellation
                              of bail.

    3.          20.05.2024    Special Court held that applications under Section
                              439(2) CrPC for cancellation of bail not
                              maintainable under Section 362 CrPC.

    4.          21.05.2024    Special Court modified conditions of bail laid
                              down in order dated 28.03.2023.

    5.          27.06.2024    Single Judge observed that appeal ought to be
                              filed and bail order was stayed till 05.07.2024 for
                              filing appeal.



CRIL. APPEAL NOS. 11 OF 2024 & 12 OF 2024 :
                                                                                    7
MC(CRL.A.) NOS. 23 OF 2024 & 24 OF 2024
                 It is stated that the appeals are, in view of the above calculation,

   filed within time in terms of the provisions of Section 470(1)&(2) of CrPC. If

   required, it is further asserted that, the State may be permitted to file

   applications seeking condonation of delay, if so warranted.

   [11]         On the merits, it is urged that the learned Special Judge (NIA),

   Imphal West, failed to appreciate that as the subject FIR is registered under

   Section 17 and 18 of the Unlawful Activities (Prevention) Act, 1967, the grant

   of bail is stringently regulated, in view of the judgment of Hon'ble Supreme

   Court in the case of National Investigation Agency v. Zahoor Ahmad

   Shah Watali: (2019) 5 SCC 1 @Para 26, wherein the Hon'ble Supreme

   Court held that the rigour of the provision of Section 43D(5) of the Unlawful

   Activities (Prevention) Act, 1967, will be applicable in a case falling under the

   said provision; right from the stage of registration of FIR till the conclusion

   of the trial. It is contended on behalf of the State that that while granting bail

   under Section 167 (2) of the CrPC, the stipulation contained in Section 43D(5)

   of Unlawful Activities (Prevention) Act, 1967 have to be considered.

   [12]         It is also submitted that the chargesheet filed without attaching

   the sanction order is not an 'incomplete chargesheet' and hence default bail

   cannot be granted after the filing of such chargesheet; and also that if the

   accused is released on bail, there is every possibility of his fleeing to a

   neighbouring country.

CRIL. APPEAL NOS. 11 OF 2024 & 12 OF 2024 :
                                                                                    8
MC(CRL.A.) NOS. 23 OF 2024 & 24 OF 2024
    [13]         The accused respondent as hereinabove mentioned filed their

   counter affidavit, raising the issue of maintainability of the present appeals

   on the basis of the question of being barred by limitation, as provided under

   Section 21(5) of the National Investigation Agency Act, 2008. It is stated that

   an appeal is required to be instituted by the stipulation contained in the said

   provision within 30 days and that the Court cannot, in any event, condone

   the delay in filing the appeal beyond 90 days. It is also vehemently argued

   that provisions of the Limitation Act are not applicable in a proceeding under

   the NIA Act. It is urged that the common impugned order was passed on the

   28.03.2023 and the present appeals have only been filed on 29.06.2024,

   which render them ex-facie, hopelessly barred by time. It is also stated that

   approaching the learned Single Judge and also the learned Special Judge

   (NIA), Imphal West, against the impugned order cannot be construed as

   proceedings instituted under a bonafide mistake in the wrong forum. It is

   submitted that as against any order passed by Special Court (NIA), only an

   appeal lies under Section 21 of the NIA Act.

   [14]         On merits, it is stated that the subject chargesheet filed without

   obtaining the sanction order cannot be termed as a complete chargesheet

   and hence, the accused is, ex-debito justiciae, entitled to default bail under

   Section 167 (2) of CrPC and further that in an application seeking default bail,

   the severity and the gravity of the offence cannot be examined and if the

CRIL. APPEAL NOS. 11 OF 2024 & 12 OF 2024 :
                                                                                  9
MC(CRL.A.) NOS. 23 OF 2024 & 24 OF 2024
    complete chargesheet has not been filed within the statutory period, the

   accused has resultantly an indefeasible right to be enlarged on bail.

   [15]         Dr. Colin Gonsalves, learned senior counsel appearing for the

   respondents submits that the provisions of Limitation Act will not be

   applicable in the proceeding initiated in a Special Court under NIA Act in terms

   of the specific provisions of Section 21 which prescribes the period of

   limitation for filing an appeal against an order passed by the Special Court as

   30 days and statutorily within a further period of 90 days. Learned senior

   counsel reiterates that when a specific period of limitation is provided in the

   special Act, the general provision for condoning the delay under the

   provisions of the Limitation Act will not be applicable. Accordingly, the

   provisions of Section 470 CrPC will not be applicable in a proceeding before

   a court under NIA Act and the State appellant cannot claim exclusions of time

   spent bonafide in the court without jurisdiction.

   [16]         Learned senior counsel for the respondents further draws the

   attention of this Court to the chronology of events for better appreciation of

   the admitted facts. In the present case, the impugned order is dated

   28.03.2023 and the appeal is filed before the Division Bench only on

   29.06.2024, much beyond the outer limit of 90 days as provided under

   Section 21(5). It is further pointed out that approaching the learned Special



CRIL. APPEAL NOS. 11 OF 2024 & 12 OF 2024 :
                                                                                 10
MC(CRL.A.) NOS. 23 OF 2024 & 24 OF 2024
    Court as well as the learned Single Judge by various petitions cannot be said

   to be proceedings under bonafide mistake before the wrong fora.

   [17]         It is also stated that the provision of Section 470 CrPC, being

   related to limitation, shall not be applicable for consideration of condonation

   of delay under Section 21 of the NIA Act, even though other provisions of the

   CrPC may be applicable in a proceeding under UAPA. Dr. Colin Gonsalves,

   learned senior counsel for the respondents, consequently prays that the

   appeals ought to be dismissed on the ground of limitation alone.

   [18]         Dr. Colin Gonsalves, learned senior counsel, also submits that

   assuming for the sake of argument that the appeals are within time, the

   impugned order does not suffer from any irregularity as the accused is

   entitled to default bail on failure of the prosecution to submit the complete

   chargesheet within the statutory period. Learned senior counsel submits that

   the decision of the Gauhati High Court in the case reported as Subra Jyoti

   Bharali v. Director of Enforcement (Order dated 27.10.2022), relied upon

   by the learned Special Judge in the impugned order, will be binding in the

   present case, as the chargesheet without the sanction order is incomplete

   entitling the accused as aforestated to default bail. Reliance is also placed on

   a decision of the Hon'ble Supreme Court in the case of Bikramjit Singh v.

   State of Punjab: (2020) 10 SCC 616 wherein it was held that, the right

   to default bail has not only become an indefeasible right under Section 167(2)

CRIL. APPEAL NOS. 11 OF 2024 & 12 OF 2024 :
                                                                                 11
MC(CRL.A.) NOS. 23 OF 2024 & 24 OF 2024
    CrPC read with Section 43D UAPA, it is also a fundamental right under Article

   21 of the Constitution; once the complete chargesheet is not filed within the

   stipulated time. It is contended that, since the chargesheet filed by the

   prosecution is without the sanction order, the same is an incomplete

   chargesheet and as such the accused is entitled to default bail.

   [19]         In the alternate, Dr. Colin Gonsalves, learned senior counsel for

   the respondents, would urge that in the event this Court allows the appeals,

   and sets aside the impugned order, releasing the accused on default bail, the

   matter may be remanded back to the learned Special Judge (NIA), Imphal

   West, for deciding the regular bail application being Cril. Misc. (B) Case No.

   3 of 2023 on its own merits. Learned senior counsel has invited our attention

   to the circumstance that, by the common impugned order dated 28.03.2023,

   two bail applications being Cril Misc. (B) Case No. 3 of 2023 for regular bail

   and Cril. Misc. (B) Case No. 45 of 2023 for default bail were disposed of by

   the learned Special Judge (NIA). By the said impugned order, however, the

   accused was released only on default bail, without there being any

   consideration of the merits of the application for regular bail. It is submitted

   that, in case the appeals are to succeed, he may be permitted to agitate all

   the points available under law before the learned Special Court (NIA), Imphal

   West in the application for regular bail.




CRIL. APPEAL NOS. 11 OF 2024 & 12 OF 2024 :
                                                                                 12
MC(CRL.A.) NOS. 23 OF 2024 & 24 OF 2024
    [20]         Per contra, Mr. Lenin Hijam, the learned Advocate General,

   Manipur, submits that the appeals have been filed within time. In this respect,

   he draws the attention of this Court to the provision of Section 16(3) of the

   NIA Act, 2008 wherein, it is provided that the Special Court shall have the

   powers of the Sessions Court and further that as practicable, the procedure

   of Code of Criminal Procedure shall be followed in a trial before the Special

   Court. The learned Advocate General would urge that while applying the

   provisions of CrPC, the provisions of Section 43D of Unlawful Activities

   (Prevention) Act, 1967, which modify the applicability of the some of the

   provisions of the CrPC with respect to the remand period and the grant of

   bail, have to be considered. Learned Advocate General would argue that save

   and except these modifications, the provisions of CrPC will be applicable in a

   proceeding before a Special Court, NIA. Accordingly, it is asseverated that

   the provision of Section 470 CrPC which provide for exclusion of certain time

   periods such as, time taken in in litigating bonafidely before the wrong forum,

   stay granted by the Court etc., have to be deducted while calculating the

   period of limitation.

   [21]         Mr. Lenin Hijam, learned Advocate General, Manipur, submits in

   this regard that, the common impugned order is dated 28.03.2023, but the

   same was kept in abeyance by the learned Special Court (NIA), Imphal West

   vide order dated 29.03.2024, in the application filed by the State for


CRIL. APPEAL NOS. 11 OF 2024 & 12 OF 2024 :
                                                                                13
MC(CRL.A.) NOS. 23 OF 2024 & 24 OF 2024
    modification and cancelation of the said impugned order. It is only by the

   order dated 20.05.2024 that the learned Special Judge (NIA) Imphal West,

   finally vacated the earlier stay order dated 29.03.2023, whilst holding that it

   has no jurisdiction to pass an order for recall of the impugned order dated

   28.03.2023. Thereafter, on 22.05.2024, the impugned order dated

   28.03.2023 was challenged before the learned Single Judge by filing Cril.

   Petition Nos. 34 and 35 of 2024 and said petitions were only decided vide

   order dated 27.06.2024; wherein the learned Single Judge held that the same

   were not maintainable, as only appeals under Section 21 of the NIA Act may

   be preferred against the impugned order granting bail passed by the NIA

   Court. Accordingly, on 29.06.2024, the present appeals have been instituted

   by the State appellant.

   [22]         Learned Advocate General, submits that the period from

   27.03.2023 (the day, learned Special Judge, (NIA) Imphal West, kept the

   matter in abeyance, i.e., stay of the impugned order) to 27.06.2024 (the day

   criminal petitions were disposed of by learned Single Judge as not

   maintainable) have to be excluded whilst calculating the period of limitation.

   Learned Advocate General, Manipur, has pointed out that the appeals filed

   on 29.06.2024 are therefore, within time, within the meaning of Section 470

   (1) and (2) of the CrPC, as the time spent in litigating before the wrong forum

   as well as the time period during which the stay granted of the impugned

   order by the Court obtained; are to be excluded.


CRIL. APPEAL NOS. 11 OF 2024 & 12 OF 2024 :
                                                                                14
MC(CRL.A.) NOS. 23 OF 2024 & 24 OF 2024
    [23]         On the merits, learned Advocate General, Manipur, draws the

   attention of this Court to the recent judgement of the Hon'ble Supreme Court

   in the case of Judgebir Singh and Ors. vs. National Investigation

   Agency (01.05.2023 - SC) : MANU/SC/0501/2023: 2023 INSC 472,

   where the Hon'ble Supreme Court clearly and categorically held that a

   chargesheet filed without prosecution sanction cannot be termed as an

   incomplete chargesheet and the accused cannot claim a right to be released

   on default bail for want of sanction in this circumstance. It is highlighted that

   Dr. Colin Gonsalves, learned senior counsel for the respondents herein,

   canvassed this very issue, albeit unsuccessfully, before the Hon'ble Supreme

   Court in Judgebir Singh (Supra) and therefore he cannot be heard to rely

   on the aforementioned decision of Gauhati High Court. In terms of the

   observation made in para 43 of Judgebir Singh (Supra), it is submitted

   that the impugned order passed by learned Special Judge (NIA), Imphal West

   granting default bail only on the ground of the chargesheet being incomplete

   in the absence of the sanction order, cannot be sustained in law and as such

   the impugned order is devoid of merit and deserves to be set aside.

   [24]         Learned Advocate General, Manipur, further urges that assuming

   without admitting; as submitted by Dr. Colin Gonsalves, learned senior

   counsel for the respondents, that default bail can be granted if the

   chargesheet is without any valid sanction order; the rigours of Section 43D(5)

CRIL. APPEAL NOS. 11 OF 2024 & 12 OF 2024 :
                                                                                  15
MC(CRL.A.) NOS. 23 OF 2024 & 24 OF 2024
    of the Unlawful Activities (Prevention) Act, still have to be considered by the

   learned Special Judge, in view of the decision of the Hon'ble Supreme Court

   in National Investigation Agency v. Zahoor Ahmad Shah Watali:

   (2019) 5 SCC 1 @Para 26 (Supra) as Section 43D of UAPA Act will be

   applicable from the moment of registration of FIR till the conclusion of the

   trial. Relevant Para 26 is reproduced below:

             26. Be it noted that the special provision, Section 43-D of the 1967
             Act, applies right from the stage of registration of FIR for the
             offences under Chapters IV and VI of the 1967 Act until the
             conclusion of the trial thereof. To wit, soon after the arrest of the
             accused on the basis of the FIR registered against him, but before
             filing of the charge-sheet by the investigating agency; after filing
             of the first charge-sheet and before the filing of the supplementary
             or final charge-sheet consequent to further investigation under
             Section 173(8) CrPC, until framing of the charges or after framing
             of the charges by the Court and recording of evidence of key
             witnesses, etc. However, once charges are framed, it would be safe
             to assume that a very strong suspicion was founded upon the
             materials before the Court, which prompted the Court to form a
             presumptive opinion as to the existence of the factual ingredients
             constituting the offence alleged against the accused, to justify the
             framing of charge. In that situation, the accused may have to
             undertake an arduous task to satisfy the Court that despite the
             framing of charge, the materials presented along with the charge-
             sheet (report under Section 173 CrPC), do not make out reasonable
             grounds for believing that the accusation against him is prima facie
             true. Similar opinion is required to be formed by the Court whilst
             considering the prayer for bail, made after filing of the first report
             made under Section 173 of the Code, as in the present case.



         Learned Advocate General clarifies that default bail is available only

   after registration of the FIR and prior to the conclusion of the trial and hence,


CRIL. APPEAL NOS. 11 OF 2024 & 12 OF 2024 :
                                                                                  16
MC(CRL.A.) NOS. 23 OF 2024 & 24 OF 2024
    the provision of Section 43D will be applicable while considering the grant of

   default bail, unlike in ordinary criminal proceedings. It is reiterated the

   impugned order has utterly failed to consider the mandate of the provision

   of Section 43D UAPA while granting bail to the accused/respondent (both

   regular and default).

   [25]         On the basis of the pleadings of the party and submissions made

   at the bar, this Court framed the following issues for determination in the

   present appeals :

             (a)       Whether the provisions of Section 21(5) of the

             National Investigation Agency Act, 2008 is mandatory or

             directory?

             (b)       Whether the appeals are barred by time within the

             meaning of Section 21(5) of the National Investigation

             Agency Act, 2008?

             (c)        Whether       filing    of   charge     sheet    without

             prosecution sanction order is an incomplete one and hence,

             the accused is entitled to default bail or not?

             (d)       Whether      while      considering    the   default   bail

             application filed under Section 167(2) CrPC, the mandatory

             provisions of Section 43D(5) of Unlawful Activities


CRIL. APPEAL NOS. 11 OF 2024 & 12 OF 2024 :
                                                                                17
MC(CRL.A.) NOS. 23 OF 2024 & 24 OF 2024
              (Prevention) Act, 1967 have also to be taken into account

             or not in terms of the decision of the Hon'ble Supreme

             Court in the case of National Investigation Agency v.

             Zahoor Ahmad Shah Watali: (2019) 5 SCC 1 @Para 26?

   [26]         It will be relevant to reproduce the provisions of the statutes

   attracted to the facts and circumstance of the present case.

            NATIONAL INVESTIGATION AGENCY ACT 2008 :

            Section 16 : Procedure and Powers of Special Courts

            (1) A Special Court may take cognizance of any offence, without the
            accused being committed to it for trial, upon receiving a complaint
            of facts that constitute such offence or upon a police report of such
            facts.

            (2) Where an offence triable by a Special Court is punishable with
            imprisonment for a term not exceeding three years or with fine or
            with both, the Special Court may, notwithstanding anything
            contained in sub-section (1) of section 260 or section 262 of the
            Code, try the offence in a summary way in accordance with the
            procedure prescribed in the Code and the provisions of sections 263
            to 265 of the Code shall, so far as may be, apply to such trial:

            Provided that when, in the course of a summary trial under this sub-
            section, it appears to the Special Court that the nature of the case is
            such that it is not desirable to try it in a summary way, the Special
            Court shall recall any witnesses who may have been examined and
            proceed to re-hear the case in the manner provided by the provisions
            of the Code for the trial of such offence and the said provisions shall
            apply to, and in relation to, a Special Court as they apply to and in
            relation to a Magistrate:

            Provided further that in the case of any conviction in a summary,
            trial under this section, it shall be lawful for a Special Court to pass


CRIL. APPEAL NOS. 11 OF 2024 & 12 OF 2024 :
                                                                                  18
MC(CRL.A.) NOS. 23 OF 2024 & 24 OF 2024
             a sentence of imprisonment for a term not exceeding one year and
            with fine which may extend to five lakh rupees.

            (3) Subject to the other provisions of this Act, a Special Court shall,
            for the purpose of trial of any offence, have all the powers of a Court
            of Session and shall try such offence as if it were a Court of Session
            so far as may be in accordance with the procedure
            prescribed in the Code for the trial before a Court of Session.

            (4) Subject to the other provisions of this Act, every case transferred
            to a Special Court under sub-section (2) of section 13 shall be dealt
            with as if such case had been transferred under section 406 of the
            Code to such Special Court.

            (5) Notwithstanding anything contained in the Code, but subject to
            the provisions of section 299 of the Code, a Special Court may, if it
            thinks fit and for reasons to be recorded by it, proceed with the trial
            in the absence of the accused or his pleader and record the evidence
            of any witness, subject to the right of the accused to recall, the
            witness for cross-examination.

            Section 21 : Appeals

            (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.

            (2) Every appeal under sub-section (1) shall be heard by a bench of
            two Judges of the High Court and shall, as far as possible, be
            disposed of within a period of three months from the date of
            admission of the appeal.

            (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.




CRIL. APPEAL NOS. 11 OF 2024 & 12 OF 2024 :
                                                                                 19
MC(CRL.A.) NOS. 23 OF 2024 & 24 OF 2024
             (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:

            Provided further that no appeal shall be entertained after
            the expiry of period of ninety days.


            UNLAWFUL ACTIVITIES (PREVENTION) ACT, 1967 -

            Section 43D : Modified application of certain provisions of the Code

            (1) Notwithstanding anything contained in the Code or any other
            law, every offence punishable under this Act shall be deemed to be
            a cognizable offence within the meaning of clause (c) of section 2 of
            the Code, and "cognizable case" as defined in that clause shall be
            construed accordingly.

            (2) Section 167 of the Code shall apply in relation to a case involving
            an offence punishable under this Act subject to the modification that
            in sub-section (2),--

            (a) the references to "fifteen days", "ninety days" and "sixty days",
            wherever they occur, shall be construed as references to "thirty
            days", "ninety days" and "ninety days" respectively; and

            (b) after the proviso, the following provisos shall be inserted,
            namely:--

            "Provided further that if it is not possible to complete the
            investigation within the said period of ninety days, the Court may if
            it is satisfied with the report of the Public Prosecutor indicating the
            progress of the investigation and the specific reasons for the
            detention of the accused beyond the said period of ninety days,
            extend the said period up to one hundred and eighty days:



CRIL. APPEAL NOS. 11 OF 2024 & 12 OF 2024 :
                                                                                 20
MC(CRL.A.) NOS. 23 OF 2024 & 24 OF 2024
             Provided also that if the police officer making the investigation under
            this Act, requests, for the purposes of investigation, for police
            custody from judicial custody of any person in judicial custody, he
            shall file an affidavit stating the reasons for doing so and shall also
            explain the delay, if any, for requesting such police custody.".

            (3) Section 268 of the Code shall apply in relation to a case involving
            an offence punishable under this Act subject to the modification that-
            -

(a) the reference in sub-section (1) thereof--

(i) to "the State Government" shall be construed as a reference to "the Central Government or the State Government.";

(ii) to "order of the State Government" shall be construed as a reference to "order of the Central Government or the State Government, as the case may be"; and

(b) the reference in sub-section (2) thereof, to "the State Government" shall be construed as a reference to "the Central Government or the State Government, as the case may be".

(4) Nothing in section 438 of the Code shall apply in relation to any case involving the arrest of any person accused of having committed an offence punishable under this Act.

(5) Notwithstanding anything contained in the Code, no person accused of an offence punishable under Chapters IV and VI of this Act shall, if in custody, be released on bail or on his own bond unless the Public Prosecutor has been given an opportunity of being heard on the application for such release:

Provided that such accused person shall not be released on bail or on his own bond if the Court, on a perusal of the case diary or the report made under section 173 of the Code is of the opinion that there are reasonable grounds for believing that the accusation against such person is prima facie true.

(6) The restrictions on granting of bail specified in sub-section (5) is in addition to the restrictions under the Code or any other law for the time being in force on granting of bail.

CRIL. APPEAL NOS. 11 OF 2024 & 12 OF 2024 :

MC(CRL.A.) NOS. 23 OF 2024 & 24 OF 2024 (7) Notwithstanding anything contained in sub-sections (5) and (6), no bail shall be granted to a person accused of an offence punishable under this Act, if he is not an Indian citizen and has entered the country unauthorisedly or illegally except in very exceptional circumstances and for reasons to be recorded in writing.]

Section 470 of Code of Criminal Procedure, 1973

470. Exclusion of time in certain cases.--

(1) In computing the period of limitation, the time during which any person has been prosecuting with due diligence another prosecution, whether in a Court of first instance or in a Court of appeal or revision, against the offender, shall be excluded: Provided that no such exclusion shall be made unless the prosecution relates to the same facts and is prosecuted in good faith in a Court which from defect of jurisdiction or other cause of a like nature, is unable to entertain it. (2) Where the institution of the prosecution in respect of an offence has been stayed by an injunction or order, then, in computing the period of limitation, the period of the continuance of the injunction or order, the day on which it was issued or made, and the day on which it was withdrawn, shall be excluded.

(3) Where notice of prosecution for an offence has been given, or where, under any law for the time being in force, the previous consent or sanction of the Government or any other authority is required for the institution of any prosecution for an offence, then, in computing the period of limitation, the period of such notice or, as the case may be, the time required for obtaining such consent or sanction shall be excluded.

CRIL. APPEAL NOS. 11 OF 2024 & 12 OF 2024 :

MC(CRL.A.) NOS. 23 OF 2024 & 24 OF 2024 [27] On a plain reading of the provisions of Section 21 of NIA Act,

especially sub section (5) thereof, it is clear that the stipulation for filing of

the appeal within 30 days and in no case, beyond the period of 90 days, in

any circumstances, is mandatory and the appeal must be instituted within

this time period. However, we are in agreement with the submission of the

learned Advocate General to the effect that, the provisions of Section 470

CrPC as regards the exclusion of time taken, such as litigation in wrong forum

and period of stay granted by court, etc., ought to be excluded from

calculating the period of limitation. This view is fortified by the specific

stipulation of Section 16(3) of NIA Act which provides for applicability of the

provisions of CrPC in a trial before NIA court.

[28] On perusal of the record, we find that the common impugned

order dated 28.03.2023 was kept in abeyance by the learned Special Judge

(NIA), Imphal West until further orders, vide order dated 29.03.2023. The

State also filed a criminal revision petition being Cril. Rev. P. No. 7 of 2023

before this Court on 29.03.2023 wherein vide order dated 22.12.2022, this

Court directed the learned Special Judge (NIA), Imphal West to decide on

merit the pending applications filed by the State under Section 439(2) CrPC,

seeking cancellation of bail. Accordingly, vide order dated 20.05.2024 the

learned Special Judge (NIA), Imphal West dismissed the said applications, as

not maintainable. Thereafter, vide order dated 21.05.2024 in Spl. Trial No.

CRIL. APPEAL NOS. 11 OF 2024 & 12 OF 2024 :

MC(CRL.A.) NOS. 23 OF 2024 & 24 OF 2024 10 of 2022, the conditions of bail laid down in impugned order dated

28.03.2023 were modified by learned Special Judge (NIA), Imphal West. On

22.05.2024 the common impugned order dated 28.03.2023 again came to be

challenged by the State, before this Court by way of the said criminal

petitions, being Cril Petn. Nos. 33 of 2024 and 34 of 2024 under Section

439(2) read with Section 482 CrPC, wherein, vide order dated 27.06.2024,

learned Single Judge held that appeals ought to be filed and that revision

petitions were not maintainable. However, the learned Single Judge, vide the

said order, was pleased to stay the impugned bail order till 05.07.2024, to

enable the State to prefer appeals

[29] We are of the view that, the present appeals have been filed

within the period of limitation, as first petition being Cril.Rev. P. No. 7 of 2023

was filed before this Court on 29.03.2023 (against the impugned order dated

28.03.2023). The common impugned order dated 28.03.2023 came to be

directed to be kept in abeyance by the learned Special Judge (NIA), Imphal

West, vide order dated 29.03.2023 and the said stay order was vacated only

on 20.05.2024. Then the State preferred petitions under Section 439(2) read

with Section 482 CrPC against the common impugned order dated

28.03.2023 immediately thereafter on the 22.05.2024. In pursuance to the

directions of learned Single Judge to prefer appeals vide order dated

27.06.2024, the present appeals were filed on 29.06.2024. Therefore, in

CRIL. APPEAL NOS. 11 OF 2024 & 12 OF 2024 :

MC(CRL.A.) NOS. 23 OF 2024 & 24 OF 2024 terms of the provisions of Section 470(1)&(2) CrPC, providing for exclusion

of the time spent in adjudicating before the wrong forum and the period of

stay granted by the learned Special Judge (NIA), Imphal West as well as by

learned Single Judge, we hold that the appeals filed on 29.06.2024 before

this Court are within the stipulated period of limitation.

[30] On a bare perusal of the common impugned order dated

28.03.2023, it is seen that the bail applications were allowed under the

provisions of Section 167(2) CrPC by holding that the subject chargesheet

was filed without obtaining prosecution sanction order and as such, it is an

incomplete chargesheet, and resultantly, the accused is entitled to default

bail.

[31] This issue is no longer res integra and has been settled in the

case of Judgebir Singh and Ors. vs. National Investigation Agency

(01.05.2023 - SC) : MANU/SC/0501/2023: 2023 INSC 472, where

Hon'ble Supreme Court held that a chargesheet filed without the prosecution

sanction order cannot be termed as an incomplete chargesheet and the

accused cannot claim right to be released on default bail for want of sanction

order. It was further held that obtaining prosecution sanction is not a part of

the investigation and the same is required only for taking cognizance by the

court. Relevant para are reproduced below for clarity.

CRIL. APPEAL NOS. 11 OF 2024 & 12 OF 2024 :

MC(CRL.A.) NOS. 23 OF 2024 & 24 OF 2024

43. We find no merit in the principal argument canvassed on behalf of the Appellants that a chargesheet filed without sanction is an incomplete chargesheet which could be termed as not in consonance with Sub-section (5) of Section 173 of the Code of Criminal Procedure. It was conceded by the learned Counsel appearing for the Appellants that the chargesheet was filed well within the statutory time period i.e., 180 days, however, the court concerned could not have taken cognizance of such chargesheet in the absence of the orders of sanction not being a part of such chargesheet. Whether the sanction is required or not under a statute, is a question that has to be considered at the time of taking cognizance of the offence and not during inquiry or investigation.

There is a marked distinction in the stage of investigation and prosecution. The prosecution starts when the cognizance of offence is taken. It is also to be kept in mind that cognizance is taken of the offence and not of the offender. It cannot be said that obtaining sanction from the competent authorities or the authorities concerned is part of investigation. Sanction is required only to enable the court to take cognizance of the offence. The court may take cognizance of the offence after the sanction order was produced before the court, but the moment, the final report is filed along with the documents that may be relied on by the prosecution, then the investigation will be deemed to have been completed. Taking cognizance is entirely different from completing the investigation. To complete the investigation and file a final report is a duty of the investigating agency, but taking cognizance of the offence is the power of the court. The court in a given case, may not take cognizance of the offence for a particular period of time even after filing of the final report. In such circumstance, the Accused concerned cannot claim their indefeasible right Under Section 167(2) of the Code of Criminal Procedure for being released on default bail. What is contemplated Under Section 167(2) of the Code of Criminal Procedure is that the Magistrate or designated Court (as the case may be) has no powers to order detention of the Accused beyond the period of 180 days or 90 days or 60 days as the case may be. If the investigation is concluded within the prescribed period, no right accrues to the Accused concerned to be released on bail under the proviso to Section 167(2) of the Code of Criminal Procedure.

CRIL. APPEAL NOS. 11 OF 2024 & 12 OF 2024 :

MC(CRL.A.) NOS. 23 OF 2024 & 24 OF 2024

44. Once a final report has been filed with all the documents on which the prosecution proposes to rely, the investigation shall be deemed to have been completed. After completing investigation and submitting a final report to the Court, the investigating officer can send a copy of the final report along with the evidence collected and other materials to the sanctioning authority to enable the sanctioning authority to apply his mind to accord sanction.

According sanction is the duty of the sanctioning authority who is not connected with the investigation at all. In case the sanctioning authority takes some time to accord sanction, that does not vitiate the final report filed by the investigating agency before the Court. Section 173 of the Code of Criminal Procedure does not speak about the sanction order at all. Section 167 of the Code of Criminal Procedure also speaks only about investigation and not about cognizance by the Magistrate. Therefore, once a final report has been filed, that is the proof of completion of investigation and if final report is filed within the period of 180 days or 90 days or 60 days from the initial date of remand of Accused concerned, he cannot claim that a right has accrued to him to be released on bail for want of filing of sanction order.

45. Section 173(5) of the Code of Criminal Procedure, of course, requires all the documents or the relevant extracts thereof on which the prosecution proposes to rely on, to accompany the final report. Sanction order cannot be brought within the category of those documents contemplated under Clause (5) to Section 173 of the Code of Criminal Procedure. The grant of sanction is altogether a different act to be performed by the Government concerned Under Section 45 of the UAPA.

[32] From the ratio of the Judgebir Singh (supra), it is now a

settled proposition of law that, chargesheet filed without prosecution sanction

order cannot be treated as an incomplete chargesheet so as to enable the

accused to claim an indefeasible to be released on default bail. We are

concomitantly of the view that, the learned Special Judge (NIA), Imphal West

erred grossly in holding that the subject chargesheet filed without

CRIL. APPEAL NOS. 11 OF 2024 & 12 OF 2024 :

MC(CRL.A.) NOS. 23 OF 2024 & 24 OF 2024 prosecution sanction order from the competent authority is an incomplete

chargesheet and the accused is entitled to be released on bail. The decision

of Gauhati High Court, as relied by the learned Speical Court as well as Dr.

Gonsalves, can no longer be a precedent in terms of Article 141 of the

Constitution of India as the same is patently contrary to the law propounded

by the Hon'ble Supreme Court in Judgebir Singh (supra). In the present

case, the chargesheet without sanction order was submitted on 25.11.2022

and the default bail application was filed only on 18.03.2023. In the

circumstances, the impugned order dated 28.03.2023 in Cril. Misc. (B) Case

Nos. 3 of 2023 and 45 of 2023 releasing the accused on default bail is

contrary to law and accordingly set aside. It is further our considered view

that the default bail application under Section 167 CrPC being Cril. Misc. (B)

case NO. 45 of 2023 is not maintainable as the same was filed only on

17.03.2023 that is much after submission of the chargesheet on 25.11.2022.

However, it is clarified that the regular bail application, i.e., Cril. Misc. (B)

Case Nos. 3 of 2023 filed by the accused was not considered at all by the

learned Special Court and the same is therefore remanded back for a decision

on merit in terms of the mandatory provisions of Section 43D(5) of UAPA.

The accused is permitted to place additional facts and documents relating to

subsequent events, if any, before the Special Judge (NIA) Imphal West, and

the State is also permitted to file a reply to such new facts and documents.

CRIL. APPEAL NOS. 11 OF 2024 & 12 OF 2024 :

MC(CRL.A.) NOS. 23 OF 2024 & 24 OF 2024 [33] With these observations, the appeals are allowed. The pending

applications are disposed of in terms of the above observations and

directions. The interim orders are merged with the final order. However, the

last issue framed above for consideration, i.e., applicability of the proviso to

Section 43D(5) of UAPA while deciding default bail application under Section

167(2) CrPC, is kept open to be decided in an appropriate case.

Send a copy of this order to the learned Special Judge (NIA),

Imphal West, for information and compliance, and provide copies to learned

counsel appearing for the parties.

          JUDGE                                          CHIEF JUSTICE




   FR/NFR

   Sandeep




CRIL. APPEAL NOS. 11 OF 2024 & 12 OF 2024 :

MC(CRL.A.) NOS. 23 OF 2024 & 24 OF 2024
 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter