Friday, 05, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dr. Lakshmansingh Himatsingh Vaghele Vs. Naresh Kumar Chandrashankar Jha & ANR [1990] INSC 212 (24 July 1990)
1990 Latest Caselaw 212 SC

Citation : 1990 Latest Caselaw 212 SC
Judgement Date : Jul/1990

    
Headnote :
The appellant, who was employed as a Laboratory Officer by the Municipal Corporation of Ahmedabad, was appointed as a Public Analyst for the local area within the municipal limits by a Notification from the State Government dated December 21, 1966. A complaint was filed by the respondent before the Magistrate, alleging that the appellant committed offenses under Sections 465, 468, and 201 of the Indian Penal Code while performing his duties as a Public Analyst. The appellant then approached the High Court under Section 482, seeking to quash the criminal proceedings initiated against him based on the complaint. His main argument was that, as a public servant who could only be removed from office by the State Government, the Magistrate lacked the authority to take cognizance of the alleged offenses without prior sanction from the State Government as required by Section 197 of the Criminal Procedure Code. However, the High Court dismissed the appellant\'s argument and rejected his petition.
 

Dr. Lakshmansingh Himatsingh Vaghele Vs. Naresh Kumar Chandrashankar Jha & Anr [1990] INSC 212 (24 July 1990)

Fathima Beevi, M. (J) Fathima Beevi, M. (J) Thommen, T.K. (J) Kuldip Singh (J)

CITATION: 1990 AIR 1976 1990 SCR (3) 511 1990 SCC (4) 169 JT 1990 (3) 241 1990 SCALE (2)136

ACT:

Code of Criminal Procedure 1973--Section 197--Sanction to prosecute--When necessary for--'Public servant'--'Public analyst'-Sanction to prosecute--Whether necessary.

HEAD NOTE:

The appellant, an employee of the Municipal Corporation Ahmedabad was holding the post of Laboratory Officer and while he was so holding the post, he by a Notification dated 21.12.1966, issued by the State Government, was appointed as a Public Analyst for the local area within the municipal limits of the Corporation. The respondent filed a complaint before the Magistrate for offences punishable under Sections 465, 468 and 20 1. I.P.C. alleged to have been committed by the appellant while exercising his functions as a Public Analyst. The appellant moved the High Court under Section 482, for quashing the criminal proceedings sought to be initiated against him by the said complaint. His principle contention was that he being a public servant removable from office only by the State Government, the magistrate could not take cognizance of the alleged offences and that previ- ous sanction of the State Government as contemplated under section 197, Cr.P.C. was necessary. The High Court rejected the contention of the appellant and dismissed the petition.

He has filed this appeal after obtaining special leave from the Court.

Dismissing the appeal, this Court,

HELD: The privilege or immunity from prosecution without sanction extends only when the accused is a public servant of the kind mentioned in Section 197, Cr.P.C. He must be a public servant as defined in Section 21 of the Indian Penal Code and not removable from his office save by or with the sanction of the State Government or the Central Government as the case may be. The offence must also be one committed by the accused while acting or purporting to act in the discharge of his official duty. Section 197, Cr.P.C. clearly intends to draw a line between public servants and to pro- vide that only in the case of the higher ranks should the sanction of the Government to their prosecution be neces- sary. [513C-D, H] 512 The words "removable from office" occurring in Section 197 signify removal from the office one is holding. [514B] In the instant case, the appellant was not holding any public office in connection with the affairs of the State.

The State Government had merely entrusted him with the functions of a Public Analyst which could be granted and taken by an administrative Act. It was on account of his being employed by the Municipal Corporation that he was appointed as a Public Analyst in the cadre against any post.

The Prevention of Food Adulteration Act also does not con- tain any deeming provision to treat the Public Analyst as a public servant. [514D-E] The appellant is not therefore a public servant remova- ble only by the State Government. [514G]

CRIMINAL APPELLATE JURISDICTION: Criminal Appeal No. 387 of 1990.

From the Judgment and Order dated 12.1.1984 of the Gujarat High Court at Ahmedabad in Misc. Crl. Application No. 48 of 1982.

S.H. Sheth and S.C. Patel for the Appellant.

B. Datta, Sunil Dogra and P.H. Parekh for the Respondents.

The Judgment of the Court was delivered by FATHIMA BEEVI, J. Leave granted.

The appellant is aggrieved by the judgment of the High Court holding that sanction of the State Government as required under Section 197, Cr.P.C. , is not necessary for taking cognizance of the offences against the appellant on the basis of the complaint filed by the respondent. The appellant is an employee of the Municipal Corporation, Ahmedabad. While holding the post of Laboratory Officer, the State Government by a Notification dated 21.12.1966.under Section 8 of the Food Adulteration Act, 1954 appointed the appellant as a Public Analyst for the local area comprised within the limits of the Corporation. The complaint was filed by the respondent before the Magistrate for the of- fences punishable under Sections 465,468 and 201, I.P.C., alleged to have been committed by the appellant while exer- cising the functions as Public Analyst.

513 The appellant moved the High Court under Section 482, Cr.P.C. , for quashing the criminal proceedings on the ground that, he being a public servant removable from office only by the State Government the Magistrate could not take cogni- zance of the offence alleged to have been committed while discharging the duties as Public Analyst without the requi- site sanction under Section 197, Cr.P.C. The High Court rejected this contention and dismissed the petition.

Under Section 197(1), Cr.P.C., when a public servant not removable from his office save by or with the sanction of the Government, is accused of any offence alleged to have been committed by him while acting or purporting to act in the discharge of his official duty, no Court shall take cognizance of such offence except with the previous sanction of the Government. The section extends immunity from irre- sponsible, frivolous and vexatious prosecution. The privi- lege of immunity from prosecution without sanction extends only when the accused is a public servant of the kind men- tioned therein. He must be a public servant as defined in Section 21 of the Indian Penal Code and not removable from his office save by or with the sanction of the State Govern- ment or the Central Government as the case may be. The offence must also be one committed by the accused while acting or purporting to act in the discharge of his official duty. Section 21, I .P.C., reads as under:

21. "Public servant"--The words "public servant" denote a person falling under any of the descriptions hereinafter following, namely:

Twelfth .--Every person-- (a) in the service or pay of the Government or remu- nerated by less or commission for the performance of any public duty by the Government;

(b) in the service or pay of a local authority, a corporation established by Or under a Central, Provincial or State Act or a Government company as defined in Section 6 17 of the Companies Act, 1956 ( 1 of 1956).

Section 197, Cr.P.C. , clearly intends to draw a line between public servants and to provide that only in the case of the higher ranks 514 should the sanction of the government to their prosecution be necessary. While a public servant holding an office of the kind mentioned in the Section is as such public servant appointed to another office, his official acts in connection with the latter office will also relate to the former of- fice. The words "removable from office" occurring in Section 197 signify removal from the office he is holding. The authority mentioned in the section is the authority under which the officer is serving and competent to terminate his services. If the accused is under the service and pay of the local authority, the appointment to an office for exercising functions under a particular statute will not alter his status as an employee of the local authority.

The appellant herein is admittedly the Laboratory Offi- cer in the service and pay of the Municipal Corporation of Ahmedabad. The appointment as Public Analyst by the Govern- ment does not confer on him the status of a public servant or an officer under the service and pay of the Government.

He is not remunerated by any fee by the Government. The appellant was not the employee of the State Government and was not employed in connection with the affairs of the State. He was not holding any public office in connection with the affairs of the State. The State Government had merely entrusted him with the functions of a Public Analyst which could be granted and taken by an administrative act.

It was on account of his being employed by the Municipal Corporation that he was appointed as a Public Analyst by the Government. He is not appointed as Public Analyst in the cadre against any post. The Prevention of Food Adulteration Act also does not contain any deeming provision to treat the Public Analyst as a public-servant.

The appellant is holding an office from which he is removable by the Local Authority and not by the Government.

The cancellation of the appointment as Public Analyst would not amount to removal from office. Section 197, Cr.P.C. , in this context contemplates the removal of the appellant from the office of the Laboratory Officer and not his transfer or removal from the office of the Public Analyst. The removal of the appellant from the office of Public Analyst would not affect his office as a Laboratory Officer under the Local Authority and would not amount to removal from office. The appellant is not therefore a public servant removable only by the State Government. The High Court was right in its view. We accordingly dismiss the appeal.

Y. Lal Appeal dismissed.

 

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 : MAIMS

 
 
Latestlaws Newsletter