Saturday, 25, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ram Kumar VS. State of Haryana [1987] INSC 10 (13 January 1987)
1987 Latest Caselaw 10 SC

Citation : 1987 Latest Caselaw 10 SC
Judgement Date : 13 Jan 1987

    
Headnote :
The Trial Court, without prior approval from the State Government as required by section 197 of the Cr.P.C., initiated proceedings regarding a charge that the appellant had used excessive force while purportedly performing his duties, thus committing an offense.

However, upon appeal by the appellant, the High Court concluded that since the State Government had granted permission to \'prosecute\' the appellant under section 132 of the Cr.P.C., there was no requirement for sanction under section 197 of the Cr.P.C.

Upon allowing the appeal to this Court, it was determined that: 1. The proceedings against the appellant must be dismissed due to lack of jurisdiction. The Court could not have taken cognizance of the offense without the necessary sanction. This ruling will not be considered an acquittal on the merits, and the appellant may be prosecuted again if the competent authority decides to do so. [996B-C]

2.1 There are two safeguards concerning the prosecution of Armed Forces members or those responsible for maintaining public order who are accused of using excessive force in the course of their duties. The first safeguard, provided by section 132 of the Cr.P.C., states that they cannot be \'prosecuted\' without obtaining permission from the appropriate Government, while the second safeguard under section 197 stipulates that no Court can take \'Cognizance\' of an offense against such officials without prior sanction from the appropriate Government. [993D-F; 994A] 992

2.2 A sanction under section 132 of the Cr.P.C. does not replace the need for a sanction under section 197 of the Cr.P.C. There are six key differences that must be noted. [994D]

1. The two sanctions are directed at different entities. The sanction under section 132 is aimed at the prospective complainant, while the sanction under section 197 is directed at the Magistrate overseeing the Court. [994E-995A]

2. The two sanctions serve distinct purposes. The sanction under section 132 empowers the complainant to file a complaint and initiate criminal proceedings, whereas the sanction under section 197 grants the Court the authority to take cognizance of the offense. Without the former, the complainant cannot initiate proceedings; without the latter, the Magistrate cannot act on the matter. [995B]

3. The lack of sanction in each case affects different parties in different ways. The absence of the former prevents the complainant from proceeding, while the absence of the latter prevents the Court from acting. [995C]

4. The impact of the lack of sanction operates in different domains. A lack of sanction under section 132 invalidates the complaint, while a lack of sanction under section 197 nullifies all Court proceedings. Without the former, the complainant cannot file a complaint; without the latter, the Court cannot adjudicate the case. [995D]

5. The sanctioning authority must consider different issues. For sanction under section 132 Cr.P.C., the question is whether the complainant is a suitable person to prosecute the matter in good faith. For sanction under section 197, the question is which specific Court should be authorized to try the case. Additionally, when granting sanction under section 197, the authority must consider whether to exercise powers under section 197(4) to specify \"the person by whom, the manner in which, and the offense or offenses for which\" the public servant should be tried and \"the court before which the trial is to be held\". The authority involved in sanction under section 132 does not address these questions and lacks the competence to do so. [995E-995G] 993

6. One sanction grants an individual the authority to \'prosecute\' the alleged offender, while the other grants the authority to \'try\' the alleged offender. [995H]
 

Ram Kumar Vs. State of Haryana [1987] INSC 10 (13 January 1987)

Thakkar, M.P. (J) Thakkar, M.P. (J) Ray, B.C. (J)

CITATION: 1987 AIR 735 1987 SCR (1) 991 1987 SCC (1) 476 JT 1987 157 1987 SCALE (1)58

ACT:

Criminal Procedure Code, 1973: Sections 132(a) & 197(2)-Armed Forces/Forces charged with maintenance of public order-Prosecution of--Safeguards--Whether a sanction to prosecute can surrogate for a sanction to take cognizance.

HEAD NOTE:

The Trial Court, without any previous sanction of the State Government under s.197 Cr.P.C. took cognizance in respect of a charge, that the appellant had, in the purported discharge of his duties, used force in excess of what was necessary and thereby committed an offence.

The High Court, in appeal by the appellant, however, took the view that inasmuch as the State Government itself had accorded sanction to 'prosecute' the appellant in exercise of powers under s.132 of the Cr.P.C. there was no need for sanction under s.197 of Cr. P.C.

Allowing the appeal to this Court, Held: 1. The proceedings against the appellant must be quashed as lacking in jurisdiction. The Court could not have taken cognizance of the offence, for there was no jurisdiction to do so in the absence of the requisite sanction. This order will not operate as an acquittal an merits, and the appellant can be proceeded again. it afresh. Whether or not to do so is for the competent authority to decide. [996B-C]

2.1 Two safeguards are provided in regard to prosecution of members of the Armed Forces or of the forces charged with the maintenance of public order sought to be prosecuted for use of excessive force in the discharge or purported discharge of their duty. The first safeguard provided in s. 132 Cr.P.C. is that they cannot be "prosecuted" without obtaining a sanction to prosecute from the appropriate Government and the second safeguard is the one provided under s. 197 that no Court can take "Cognizance" of an offence against such an official in the absence of the previous sanction of the appropriate Government. [993D-F; 994A] 992

2.2 A sanction under s.132 of the Cr.P.C. is no substitute for a sanction under s. 197 of the Cr.P.C. Six significant points of difference need to be highlighted. [994D]

1. The two sanctions are addressed to altogether different persons. While sanction under sec. 132 is addressed to the intending complainant, sanction under s. 197 is addressed to the Magistrate presiding over a Court. [994E-995A]

2. The two sanctions serve two altogether different purposes. While the sanction under s.132 clothes the intending complainant with authority to institute a complaint and set the machinary of the criminal court in motion, the sanction under s. 197 clothes the court with the jurisdiction to take cognizance of the offence. Without the former, the intending complainant cannot trigger the proceedings. Without the latter the Magistrate cannot have seisin over the matter or act in the matter. [995B]

3. The absence of sanction in each case visits different persons with different consequences. Absence of the former disables the intending complainant whereas absence of the latter disables the Court. [995C]

4. The disability operates in two different spheres. Want of sanction under s. 132 renders the complaint invalid. Want of sanction under s. 197 vitiates all the proceedings in the Court. For want of the former, the complainant cannot complain, for want of the latter the court cannot try the case. [995D]

5. The sanctioning authority has to address itself to different questions. In regard to sanction under sec. 132 Cr.P.C. the question to be answered is whether the intending complainant is a suitable person to be authorized for prosecuting the matter in good faith. In regard to the sanction under sec. 197 the question to he answered is which particular court should be empowered to try the case. So also in granting sanction under sec. 197 the sanctioning authority has to consider whether or not to exercise the powers under s. 197(4) to specify "the person by whom, the manner in which, and the offence or offences for which" the concerned public servant should be tried and "the court before which the trial is to be held". The authority seized of the matter in the context of sanction under sec. 132 does not have to address himself to these questions and in fact has no competence in this behalf. [995E-995G] 993

6. One is an authority to an individual to 'prosecute' the alleged offender, the other is an authority to 'try' the alleged offender. [995H]

CRIMINAL APPELLATE JURISDICTION: Criminal Appeal No. 25 of 1987.

From the Judgment and Order dated 22.7.86 of the Punjab & Haryana High Court in Crl. Revision No. 615 of 1986 Prem Malhotra for the Appellant.

M.S. Gujral, C.V. Subba Rao and Ms. Kailash Mehta for the Respondent.

The Judgment of the Court was delivered by THAKKAR, J. Can a sanction to PROSECUTE surrogate for a sanction to take COGNIZANCE? Two safeguards are provided in regard to prosecution of members of the Armed Forces or of the forces charged with the maintenance of public order sought to be prosecuted for use of excessive force in the discharge of purported discharge of their duty:

(1) They cannot be "prosecuted" without obtaining a sanction to prosecute from the appropriate Government (Section 1321 of the Code of Criminal Procedure) (Cr.P.C.) (2) No Court can take "cognizance" of an offence against such an official in the absence of the previous sanction of the

1. "132. protection against prosecution for acts done under Preceding sections-(1)No Prosecution against any person for any act purporting to be done under Section 129, Section 139 or Section 13 1 shall be instituted in any Criminal Court except(a) with the sanction of the Central Government where such person is an officer or member of the armed forces;

(b) with the sanction of the State Government in any other case.

........................................................" 994 appropriate Government (see Section 197 2 of Cr. P.C. ) In the present case the Trial Court has taken cognizance without the previous sanction (of the State Government) as envisioned by Section 197(2) read with Section 197(3) of the Code of Criminal Procedure in respect of a charge that the appellant had in the purported discharge of his duties used force in excess of what was necessary and thereby committed on offence. Admittedly, there is no such previous sanction authorising any court to take 'cognizance' of the offence against the appellant. The High Court has, however, taken the view that inasmuch as the State Government itself had accorded sanction to 'prosecute' the appellant in exercise of powers under Section 132 of the Cr.P.C. there was no need for sanction under Section 197 of Cr.P.C. The reasoning runs along these lines: Both sanctions are

(1) to be given by the State Government,

(2) in respect of the same person, and

(3) on the same allegations.

Therefore, the sanction under one provision (Sec. 132) can be treated as a sanction under the other provision (Sec. 197(3) as well). We are afraid, the High Court has overlooked the scope, purpose and character of sanction under Section 132 of Cr.P.C. on the one hand and Section 197 Cr.P.C. on the other. Six significant points of difference need to be highlighted:(1) The two sanctions are addressed to altogether different persons. While sanction under Sec. 132 is addressed to the intending complainant, sanction "197. Prosecution of Judges and public servants-(1) xxxx

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

3. The State Government may, by notification, direct that the provisions of subsection (2) shall apply to such class or category of the members of the Forces charged with the maintenance of public order as may be specified therein.

Wherever they may be serving, and thereupon the provisions of that sub-section will apply as if for the expression "Central Government~. occurring therein, the expression "State Government" were substituted.

4. The Central Government or the State Government. as the case may be, may determine the person by whom, the manner in which, and the offence or offences for which the prosecution of such a Judge, Magistrate or public servant is to be conducted, and may specify the Court before which the trial is to be held." 995 under Section 197 is addressed to the Magistrate presiding over a Court.

(2) The two sanctions serve two altogether different purposes. While the sanction under Section 132 clothes the intending complainant with authority to institute a complaint and set the machinary of the criminal court in motion, the sanction under Section 197 clothes the court with the jurisdiction to take cognizance of the offence. Without the former, the intending complainant cannot trigger the proceedings, without the latter the Magistrate cannot have seisin over the matter or act in the matter.

(3) The absence of sanction in each case visits different persons with different consequences. Absence of the former disables the intending complainant whereas absence of the latter disables the Court.

(4) The disability operates in two different spheres. Want of sanction under Sec. 132 renders the complaint invalid.

Want of sanction under Sec. 197 vitiates all the proceedings in the Court. For want of the former, the complainant cannot complain, for want of the latter the court cannot try the case.

(5) The sanctioning authority has to address itself to different questions. In regard to a sanction under Sec. 132 Cr.P.C. the question to be answered is whether the intending complainant is a suitable person to be authorized for prosecuting the matter in good faith. In regard to the sanction under Sec. 197 the question to be answered is which particular court should be empowered to try the case'. So also in granting sanction under Sec. 197 the sanctioning authority has to consider whether or not to exercise the powers under Section 197(4) to specify "the person by whom, the manner in which, and the offence or offences for which" the concerned public servant should be tried and "the court before which the trial is to be held". The authority seized of the matter in the context of sanction under Sec. 132 does not have to address himself to these questions and in fact has no competence in this behalf.

(6) One is an authority to an individual to 'prosecute' the alleged offender, the other is an authority to 'try' the alleged offender.

996 Therefore, a sanction under Section 132 is no substitute for a sanction under Section 197. Under the circumstances, the court could not have taken cognizance of the offence in so far as the appellant was concerned for there was no jurisdiction to do so in the absence of the requisite sanction. The appeal must, therefore, be allowed, the order passed by the High Court must be set aside, and the proceedings against the appellant must be quashed as lacking in jurisdiction. No doubt, this order will not operate as an acquittal on merits and the appellant can be proceeded against afresh. Whether or not to do so is for the competent authority to decide. So far as the proceedings giving rise to the present appeal are concerned, the same will stand quashed.

The appeal is disposed of accordingly.

M.L.A. Appeal disposed of.

 

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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter