Tuesday, 23, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bhavesh Jayanti Lakhani Vs. State of Maharashtra & Ors. [2009] INSC 1406 (7 August 2009)
2009 Latest Caselaw 652 SC

Citation : 2009 Latest Caselaw 652 SC
Judgement Date : Aug/2009

    

Bhavesh Jayanti Lakhani Vs. State of Maharashtra & Ors. [2009] INSC 1406 (7 August 2009)

Judgment

IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NO. OF 2009 [Arising out of SLP (Crl.) No. 6407 of 2008] Bhavesh Jayanti Lakhani ...Appellant Versus State of Maharashtra & Ors. ...Respondents

S.B. SINHA, J :

Leave granted.

INTRODUCTION Interpretation of the roles and responsibilities of the Central Bureau of Investigation (CBI) vis-`-vis the provisions of the Extradition Act, 1962 (hereinafter referred to as "the Act") is involved in this appeal. It arises out of a judgment and order dated 11.08.2008 passed by a Division Bench of the High Court of Bombay in Criminal Writ Petition No.676 of 2008 whereby 2 and where under the appellant's application questioning the validity and/ or legality of an order issuing a warrant against the appellant by the Magistrate Court, Clayton County, Georgia in case No. 2006/CW/06369 and Case No. 2006/CW/06370 in USA in respect of a complaint filed by the respondent No. 6 here in, was dismissed. The appellant in that application had also sought for a direction restraining the respondents or any other Central Government machinery from arresting the appellant or taking any action pursuant to or in furtherance of the Red Corner Notice issued by INTERPOL in respect of those arrest warrants.

BACKGROUND FACTS

Appellant and the respondent No. 6 are citizens of India. He went to Michigan to pursue his studies in M.S. (Computer Engineering) between August, 1998 and May, 2000. He also worked as a Software Engineer at California in a company named Broad base Software upto 2001. He was later on employed as a Technical Lead in a Government Contract Firm at California known as Ancore Corporation between 2001 and 2003.

Appellant married the respondent No. 6 on 6.04.2002 at Mumbai.

They moved to California on 19.04.2002 and stayed there till 2005. Out of the said wedlock, a daughter Eesha was born on 26.04.2003. Marital life of 3 the Appellant and the Respondent No. 6 was however not happy. According to the respondent No. 6, she was continuously being harassed. She applied for grant of permanent asylum on 1.07.2003 allegedly under coercion from the appellant. Later on the respondent No. 6 allegedly moved to her sister's house at Sharon Massachusetts, USA.

PROCEEDINGS IN USA She filed a complaint with the Sharon Police Department on 26.04.2005. On or about 09.05.2005 an application before the Probate and Family Court of Massachusetts for grant of divorce was filed by her. In the said proceeding, she also sought for orders of custody of her daughter.

The Probate and Family Court, Massachusetts passed an order of temporary custody of the child, restraint and abuse prevention ex parte in favour of the respondent No.6 and against the appellant on 10.05.2005.

Service of the said order is said to have been effected on the appellant on 20.05.2005. Allegedly, he neither appeared before the Court contesting the said interim custody order nor sought for any modification thereof.

Respondent No.6 took up a job and continued to live with her child in Massachusetts. She contends that her Indian Passport was stolen by the appellant from the premises which was being occupied by her.

4 Admittedly, the appellant came to India with the child on 15.04.2006 in violation of the court custody orders.

The contention of the appellant is that despite the initial marital discord, the parties started living together. It was decided that he should return to India with the child wherefor even a written consent was given by the respondent No. 6 by affirming an affidavit before a Notary on or about 14.04.2006, stating:

"I, Hetal G. Thakker ...authorize my child Eesha B. Lakhani to travel with my husband and her father, Bhavesh Lakhani to India.

They will be leaving the United States of America on or about April 14, 2006 and returning on or about (Undecided)..."

Respondent No. 6, however, contends that the appellant travelled out of the United States of America with the child by creating false and fabricated documents including the said affidavit as would also appear from the fact that the child already had a passport. On the premise that the child was abducted by the appellant, warrants of arrest were issued against him on the basis of a complaint made by the respondent No. 6 before the police authorities. A decree for divorce as also the custody of the child was passed 5 by the Norfolk Country Probate and Family Court, Canton, Massachusetts on 2.5.2006.

PROCEEDINGS BEFORE THE FAMILY COURT Respondent No. 6 thereafter married one Ashwin Matta. Indisputably, she filed an application for custody of the child before the Family Court at Mumbai on 11.05.2007. By an order dated 15.05.2007, the Family Court directed the appellant to remain present in the Court with Eesha. Pursuant to the said notice of the Family Court, his father appeared before the court on 15.05.2007 and stated that the appellant had gone out of Mumbai along with Eesha. The matter, therefore, was adjourned to 18.05.2007. On that day the appellant's father again appeared and informed the Court that the appellant could not be contacted. The Family Court, thus issued a warrant of arrest against the appellant and directed grant of custody of the child to the Respondent No. 6.

Appellant indisputably preferred an appeal before the High Court which was marked as Family Court Appeal (Stamp) No. 11724 of 2007. An order of stay was granted by the High Court of Bombay in the matter, which is still operative.

6 PROCEEDINGS BEFORE THE HIGH COURT The Atlanta City Police and the American Court in the meanwhile issued a warrant of arrest against the Appellant which was transmitted through INTERPOL to the Government of India. Appellant filed a writ petition questioning the legality and/ or validity of the said warrant, which by reason of the impugned judgment dated 11.08.2008 has been dismissed.

The High Court posed unto itself a question as to whether the Red Corner Notice could be stayed by it.

Referring to the provisions of the Act it was opined :- i) While dealing with a fugitive criminal wanted in a State with which India has no treaty, the Magistrate can enquire into the case in the same manner as if the case was triable by Court of Sessions or High Court.

ii) However, while dealing with a fugitive criminal wanted in a treaty State, such inquiry and such a trial is not open.

iii) The Magistrate neither has the power to take evidence nor can he discharge a fugitive criminal. In the event, if two conditions, namely, (1) whether the warrant is duly authenticated; and (2) whether the fugitive criminal is concerned with an extradition 7 offence are satisfied, the Magistrate is required to commit the fugitive criminal to prison.

iv) Only the Central Government in exercise of its power under Section 29 of the Act can discharge a fugitive criminal.

v) The Magistrate cannot make a roving inquiry into the facts.

vi) Extradition treaty implies mutual obligations.

vii) The Act recognizes the sanctity of an extradition treaty.

viii) The provisions of Section 105A of the Code of Criminal Procedure would not apply in a case of this nature.

ix) The High Court cannot tinker with the Red Corner Notice.

x) The High Court should not set a precedent which could be used to hamper investigation of crimes which have global dimensions and for the investigation of which, Red Corner Notices are critical tool.

CONTENTIONS ADVANCED BY THE PARTIES:

Mr. Shekhar Naphade, learned senior counsel appearing on behalf of the appellant would contend:

(i) The purported decree for divorce and custody of the child granted by the Probate and Family Court, Massachusetts being wholly 8 without jurisdiction and, thus, being a nullity; the same is not admissible in any Court in India.

(ii) Respondent No. 6 having prevaricated her stand from stage to stage, no credence thereto could have been placed by the Courts of India for the purpose of acting thereupon.

(iii) The purported order of custody in respect of the child passed by the American Courts being in conflict with the order of custody passed by the High Court of Bombay, the appellant could not have been directed to be extradited.

(iv) The order passed by the American Court having been obtained upon committing a fraud on the court, the said judgments cannot be executed in India having regard to the provisions contained in Section 44A of the Code of Civil Procedure , 1908. .

(v) Respondent No. 6 having moved the Family Court for custody of the child by invoking the provisions contained in Section 13 of the Code of Civil Procedure , it could not have acted, relying on or on the basis of the orders passed by the Probate and Family Court, Massachusetts and directed grant of custody of the child on the basis thereof.

9 So far s the judgment of the Bombay High Court is concerned, it was urged:

(i) It ought to have considered that the so-called offence for which the petitioner is charged by the American Court is not an extraditable offence either within the meaning of the said Act or under the provisions of the Extradition Treaty entered into by and between the United States of America and India.

(ii) It ought to have been considered that the rights of an Indian citizen guaranteed under Article 19 and Article 21 cannot be compromised for enforcing any of the provisions contained in the Act.

(iii) It ought to have been considered that India is not a party or signatory to the Hague Convention on the Civil Aspects of International Child Abduction.

(iv) It ought to have considered that the dispute between the petitioner and the Respondent - wife was essentially of a civil nature pertaining to the custody of the minor child.

(v) The refusal of the High Court to stay the INTERPOL notices under Article 226 of the Constitution of India is patently erroneous, thus, leading to the miscarriage of justice.

10 (vi) It ought to have been considered that the petitioner who is having his own standing and reputation in the society cannot be treated like a commodity for the sake of any treaty between India and the United States.

(vii) It ought to have considered that before touching the petitioner on the basis of a warrant issued by the American Courts proper investigation into the allegations against the petitioner was a must.

(viii) It ought to have considered that the provisions of the Constitution of India conferring fundamental rights to its citizens are superior and, thus, prevail over the provisions of the said Act or the Extradition Treaty executed between the Government of India and the United States.

(ix) That the entire approach of the High Court was legalistic as the High Court failed to examine the core constitutional issues involved in the matter.

Ms. Nitya Ramakrishnan, learned counsel appearing on behalf of Respondent No.6 on the other hand urged :- i) Keeping in view the Scheme of the Act especially as the question whether the appellant should be extradited or not was not an issue before the High Court, this Court should 11 not interfere with the impugned order at this stage, particularly in view of the fact that no request for extradition has yet been made by the authorities of U.S.A.

ii) Taking away the child out of the country in violation of an order passed by a competent court of law would amount to abduction and in that view of the matter the appellant must be held to have committed an extraditable offence.

iii) Contention of the learned counsel for the Appellant that he had not been served with the notice of the Matrimonial Court is factually incorrect as the records of the case demonstratively establish that, not only a notice but also the order of the Court granting custody in favour of respondent No.6. was served on the appellant on 20th May, 2005 which was extended till 24th May, 2005.

iv) Although the appellant appeared before the Court on 8th July, 2005 he neither sought any modification of the order nor the custody of the child.

v) Appellant having forged documents to take the child out of United States of America as the American Passport was with 12 the respondent No.6 and in that view the appellant must be held to have committed an extraditable offence.

vi) Keeping in view the provisions of Section 13 read with Section 29 of the Act, the writ petition before the High Court must be held to be entirely pre-mature as all the contentions raised by the Appellant herein can be raised before the Magistrate in the event the Central Government thinks fit to issue a request to any Magistrate to hold an enquiry in terms of Section 5 of the Act.

vii) Appellant even having not appeared before the Family Court at Mumbai, the impugned judgment should not be interfered with.

Mr. Radhakrishnan, learned senior counsel appearing on behalf of Union of India submitted :- (i) Having regard to the prayers made in the writ petition by the appellant before the High Court, the High Court had no jurisdiction to interfere with the red corner notice or the yellow notice ;

(ii) Despite the fact that the CBI was informed that fugitive criminal was in Mumbai, he had not been detained.

(iii) Keeping in view the provisions contained in Chapter III of the Act in terms whereof before passing an order of extradition the Magistrate is required to be satisfied whether the Appellant is a fugitive criminal and furthermore in view of Section 29 thereof empowers the Central Government i.e. Respondent to discharge any fugitive criminal if it appears to it to be a case of trivial nature.

(iv) The C.B.I. despite having informed the U.S. authorities as regards the whereabouts of the appellant, no request for extradition having been received by the Central Government, the writ petition must held to be pre-mature.

Dr. Rajiv Dhavan, learned senior counsel, who was requested to assist us in the matter raised the following contentions:

(i). The Central Bureau of Investigation does not have any authority to deal with Red Corner Notices issued by the Interpol Secretarial General at the behest of any member country.

14 (ii). No red corner notice can be issued in violation of civil liberties of an Indian and particularly in a matrimonial case, the effect whereof may result in - a) detention ;

b) arrest ;

c) circulation of name on website ; and d) surveillance which would amount to gross violations of law as the appellant's personal liberty, as contained in Articles 19 and 21 of the Constitution of India, would have been interfered with, without any authority of law. As no law operates in the field, the actions of the State and in particular the Central Bureau of Investigation are unconstitutional and invalid, being violative of the civil liberties of the citizens of India.

(iii). The executive power is coterminous with the legislative power but the legislative power wherever exists, should not be permitted to be used so as to interfere with the right of an individual and in particular private rights of the citizens.

15 (iv). Any executive or departmental instructions framed for the guidance of the police officers being not a law no executive power can be exercised to curtail the fundamental right of a citizen in terms thereof (v). Central Bureau of Investigation having been constituted in terms of the provisions of Delhi Special Police Establishment Act, 1946 (hereinafter referred to as the "DSPE Act"), and having regard to the limitations of its powers contained therein, it could not exercise its jurisdiction within the territories of a State without its consent.

(vi). C.B.I. had no jurisdiction of surveillance in terms of the Red Corner Notice or Yellow Corner Notice issued by the Interpol or otherwise.

(vii). C.B.I. being a creature of the statute must be held to be bound by the provisions of the DSPE Act and cannot act in a sui generis capacity.

(viii). C.B.I. having a limited territorial jurisdiction, its services cannot be used outside its territorial framework.

(ix). The High Court committed a manifest error in passing the impugned judgment insofar as it failed to take into 16 consideration the relevant provisions of the Code of Criminal Procedure enacted in terms of Code of Criminal Procedure (Amendment) Act, 1993 (x). In terms of inserted Section 105A to 105L of the Code of Criminal Procedure, the C.B.I. could not have acted except in terms of specific order of the court passed in that regard.

(xi). A matrimonial dispute between spouses and in particular in regard to the custody of a child being essentially a dispute of civil nature, the provisions of the Act could not have been put to service.

(xii). In any event the provisions of the Act cannot be pressed in red corner notice cases and the deportation provisions under the Foreigners Act should not be misused thereby.

(xiii). The High Court committed a serious error in passing the impugned judgment both in regard to the conclusion as well as directions in so far as it utterly failed to take into consideration the civil liberties aspect as also the provisions of the Criminal Procedure Code.

Mr. G.E. Vahanvati, learned Attorney General for India, who was also requested to assist us in the matter upon taking appropriate instructions from 17 the Ministry of External Affairs, as would appear from our order dated 24th March, 2009, would also contend that the High Court judgment is unsustainable as it failed to take into consideration:

a) There is nothing on record to show that the appellant had committed an extraditable offence within the meaning of the provisions of the Extradition Treaty entered into by and between India and the United States of America ;

b) A matrimonial dispute would not ordinarily come within the purview of the Act;

c) The provisions of the Act as also enforcement of the Extradition Treaty would arise only when a person is a fugitive criminal and he has committed an extraditable offence and not otherwise.

THE EXTRADITION TREATY The Extradition Treaty between the Government of Republic of India and the Government of the United States of America entered into on 21st July, 1999. It was published in the Official Gazette dated 14th September, 1999. By reason of Article 1 thereof the Contracting States agreed to extradite to each other, pursuant to the provisions thereof, persons who, by the authorities in the requesting State are formally 18 accused of, charged with or convicted of an extraditable offence, whether such offence was committed before or after the entering into force of the Treaty.

Article 2 defines extraditable offence to mean an offence punishable under the laws in both the Contracting States by deprivation of liberty, including imprisonment, for a period of more than one year or by a more severe penalty.

An offence shall also be an extraditable one if it consists of an attempt or a conspiracy to commit, aiding or abetting, counseling or procuring the commission of or being an accessory before or after the fact to, any offence described in paragraph 1.

Article 4 defines political offenses. Clause (2) of Article 4 inter alia provides that offences related to illegal drugs, shall not be treated to be political offence.

Article 9 provides for extradition procedures and required documents, the relevant portion whereof reads as under:

"Article 9 - Extradition Procedures and Required Documents :- 19

1. All requests for extradition shall be submitted through the diplomatic channel.

2. All requests for extradition shall be supported by :

(a) documents, statements, or other types of information which describe the identity and probable location of the persons sought ;

(b) information describing the facts of the offense and the procedural history of the case ;

(c) a statement of the provisions of the law describing the essential elements of the offense for which extradition is requested ;

(d) a statement of the provisions of the law describing the punishment for the offense ;

and (e) the documents, statements, or other types of information specified in paragraph 3 or paragraph 4 of this Article, as applicable.

3. A request for extradition of a person who is sought for prosecution shall also be supported by :

(a) a copy of the warrant or order of arrest, issued by a judge or other competent authority ;

(b) a copy of the charging document, if any, and (c) such information as would justify the committal for trial of the person if the offense had been committed in the Requested State."

20 Article 10 provides that the documents accompanying an extradition request shall be received and admitted as evidence in extradition proceedings if in the case of a request from the United States, they are certified by the principal diplomatic or principal consular officer of the Republic of India resident in the United States or they are certified or authenticated in any other manner accepted by the laws in the Requested State.

Article 12 of the Treaty reads as under:

" Provisional Arrest

1. In case of urgency, a Contracting State may request the provisional arrest of the person sought pending presentation of the request for extradition.

A request for provisional arrest may be transmitted through the diplomatic channel. The facilities of the International Criminal Police Organisation (Interpol) may be used to transmit such a request.

2. The application for provisional arrest shall contain:

(a) a description of the person sought;

(b) the location of the person sought, if known;

(c) a brief statement of the facts of the case, including, if possible, the time and location of the offense;

(d) a description of the laws violated;

(e) a statement of the existence of a warrant of a warrant of arrest or a finding of guilt or judgment of conviction against the person sought; and (f) a statement that a request for extradition for the person sought will follow.

3. The Requesting State shall be notified without delay of the disposition of its application and the reasons for any denial.

4. A person who is provisionally arrested may be discharged from custody upon the expiration of sixty (60) days from the date of provisional arrest pursuant to this Treaty if the executive authority of the Requested State has not received the formal request for extradition and the supporting documents required in Article 9.

5. The fact that the person sought has been discharged from custody pursuant to paragraph (4) of this Article shall not prejudice the subsequent re-arrest and extradition of that person if the extradition request and supporting documents are delivered at a later date."

Article 17 provides that a person extradited under the Treaty may not be detained, tried or punished in the requesting State except for the offenses enumerated therein.

Lastly, it is also imperative to note the provisions of Article 21 which read as under:

"Article 21 - Consultation the competent authorities of the United States and the Republic of India may consult with each other directly or through the facilities of Interpol in connection with the processing of individual 22 cases and in furtherance of maintaining and improving procedures for the implementation of the Treaty."

Furthermore it ought to be noted that India has entered into two treaties with the United States of America. The first treaty has been entered into in 1999 and the second in 2001. The 2001 Treaty however deals with rendering of mutual legal assistance by one country to another is not fairly applicable in the instant case.

THE ACT

The Act was enacted to consolidate and amend the law relating to extradition of fugitive criminals and to provide for the matters connected therewith or incidental thereto.

It is a special statute.

Section 2(c) of the Act defines an "Extradition Offence" in the following words:

"(c) "extradition offence" means-- (i) in relation to a foreign State, being a treaty State, an offence provided for in the extradition treaty with that State;

23 (ii) in relation to a foreign State other than a treaty State an offence punishable with imprisonment for a term which shall not be less than one year under the laws of India or of a foreign State and includes a composite offence;"

Section 2(d) defines "Extradition Treaty" to mean a treaty, agreement or arrangement made by India with a foreign State Relating to the extradition of fugitive criminals, and includes a treaty, agreement or arrangement relating to the extradition of fugitive criminals made before the 15th day of August, 1947, which extends to, and is binding on, India;

A "fugitive criminal" is defined under Section 2 (f) of the Act to mean a person who is accused or convicted of an extradition offence within the jurisdiction of a foreign State and includes a person who, while in India, conspires, attempts to commit or incites or participates as an accomplice in the commission of an extradition offence in a foreign State.

A "treaty State" is defined under Section 2 (j) of the Act to mean a foreign State with which an extradition treaty is in operation.

Chapter II of the Act deals with extradition of fugitive criminals to foreign States to which Chapter III does not apply. Chapter III of the Act 24 deals with return of fugitive criminals to foreign States which have Extradition Agreements.

CODE OF CRIMINAL PROCEDURE:

In 1994, Parliament added Chapter VIIA titled: "Reciprocal arrangements for assistance in certain matters and procedure for attachment and forfeiture of property" to the Criminal Procedure Code, 1973. This Chapter was introduced to facilitate the agreement between the Government of United Kingdom of Great Britain and Northern Ireland. This was to facilitate cooperation in investigation of crime, secure, evidence, documents and witnesses.

It primarily deals with the question of attachment of property (Section 105C to J and Section 105A(b) to (e)). It also contains provisions for "Assistance in securing the transfer of persons" (Section 105B). We are concerned with the latter provisions relating to arrest and transfer.

The following threshold requirements are that these reciprocal procedures are:

25 (i) Applicable only in respect of contracting States. Section 105A contains the interpretation Clause. Some of the relevant provisions are as under:

"In this Chapter, unless the context otherwise requires,-- (a) "contracting State" means any country or place outside India in respect of which arrangements have been made by the Central Government with the Government of such country through a treaty or otherwise;"

(ii) The statutory procedures and the institutions put in place for processing these arrangements have been statutorily prescribed. Section 105B which is relevant for our purpose reads as under:

"105B - Assistance in securing transfer of persons.

-- (3) Where a Court in India, in relation to a criminal matter, has received a warrant for arrest of any person requiring him to attend or attend and produce a document or other thing in that Court or before any other investigating agency, issued by a Court, Judge or Magistrate in a contracting State, the same shall be executed as if it is the warrant received by it from another Court in India for execution within its local limits.

(4) Where a person transferred to a contracting State pursuant to sub-section (3) is a prisoner in 26 India, the Court in India or the Central Government may impose such conditions as that Court or Government deems fit."

In any reciprocal arrangement:

(a) the Court, Judge or Magistrate to whom such a request can be made shall be specified by the Central Government (Section 105B (1) and (2).

(b) the form in which such a request can be made shall be specified by the Central Government (Section 105B(1)).

(c) After due application of mind, a transfer of a person out of India would be on the basis that "the Court in India or Central Government may impose such conditions as that Court or Government thinks fit" (Section 105B(4)"

Section 41(g) of the Code of Criminal Procedure also assumes relevance here. It reads as under:- "41. When police may arrest without warrant.--(1) Any police officer may without an order from a Magistrate and without a warrant, arrest any person-- (a) ...............

...............

27 ................

(g) who has been concerned in, or against whom a reasonable complaint has been made, or credible information has been received, or a reasonable suspicion exists, of his having been concerned in, any act committed at any place out of India which, if committed in India, would have been punishable as an offence, and for which he is, under any law relating to extradition, or otherwise, liable to be apprehended or detained in custody in India;"

ISSUES:

In view of the rival contentions of the parties, the following questions which arise for our consideration are:

(i) Whether having regard to the concept of sovereignty the Executive Government of India can enforce a warrant passed by the Probate and Family Court, Massachusetts? (ii) Having regard to the provisions contained in Sections 44A and 13 of the Code of Civil Procedure , is the foreign judgment enforceable in India? (iii) Whether the CBI established under the DPSE Act has the authority to deal with INTERPOL notices? 28 MATRIMONIAL DISPUTE AND THE COURT'S POWER OF REVIEW:

The dispute between the appellant and the respondent No.6 essentially being a matrimonial dispute, is a private dispute. Criminal offences, if any, are sought to be made out relate to the violation of the Order of the Court which speaks of commission of an offence of forgery as well.

A `Yellow Corner Notice' is evidently used to trace missing minors.

The Interpol issued a yellow or watch notice on 13.6.2007 in respect of Eesha, minor daughter of the respondent No. 6. It, however, issued a red or detain and arrest notice on 21.6.2007 to locate and arrest the Appellant.

Pursuant thereto or in furtherance thereof, the Assistant Director, National Crimes Bureau (NCB) forwarded a letter dated 4.1.2008 received from the U.S. Embassy (Department of Justice) to the Mumbai Police to locate the appellant and his daughter on 14.01.2008. Appellant was located by Mumbai Police on 3.5.2008 and the said information was passed on to the U.S. Embassy on 9.5.2008.

The CBI has also filed its counter affidavit before this Court stating that the Indian Interpol Wing works as an interface between the Interpol Secretariat General, France, Interpol member countries and various law 29 enforcement agencies of India. One of its functions is to circulate the Red Corner Notice as also Yellow Corner Notices issued by the Interpol Secretariat General at the behest of any member country within India. The Red Corner Notice is issued to the border control authorities and others so as to enable them to effect an arrest along with details and papers including a warrant from the originating country. An arrest may also be made under the said Act. The Ministry of External Affairs works for the administrative watching of the Act.

A Red Corner Notice has large number of consequences, some of which are:

(i) The requesting country may make a deportation request.

(ii) The law enforcement agency in India is required to "take follow up action with regard to the arrest of a fugitive criminal".

(iii) The information emanating from the red corner notice is required to be distributed all over the Interpol website.

(iv) The requesting Embassy would instruct the CBI to carry out its instructions for surveillance, arrest and detention.

(v) The requesting Embassy can even contact the Indian police directly.

30 (vi) Thereafter extradition proceedings may follow.

Indisputably, therefore, when a proceeding under the Act is initiated, the civil liberty of a person would be directly affected. The provisions of the Act, therefore, should be strictly construed. Any request for extradition therefore must undergo the strict scrutiny test. Extradition offence keeping in view its definition in Section 2(c) of the Act in relation to a treaty State must be one provided for the extradition treaty therewith.

Application of the provisions of the Act, thus, in a case of this nature must be held to be imperative in character. We have noticed hereinbefore that for the purpose of applying the provisions of the Act, existence of a treaty between the requesting State and the requested State plays an important role. It makes a distinction between an extraditable offence and other offences including political offences subject of course to the condition that offences relating to illegal tax are not to be treated to be a political offence. Sections 4-18 provides for the mode and manner in which a request for extradition of a person is required to be made by the concerned country.

The requirements are specific in nature and are required to be accompanied by a large number of documents.

31 It is accepted at the Bar that no request has yet been made to the Executive Government of the Government of India for extradition of the Appellant upon compliance of the provisions of Section 2-18 or otherwise.

It is but imperative to note the provisions of the Treaty here vis-a vis the implementation of a Red/ Yellow Corner Notice.

Article 1 of the Treaty provides that the Contracting States agree to extradite to each other, persons who are accused of, charged with or convicted of an extraditable offence.

Article 2 provides for the extraditable office. Article 4 provides for political offences which are outside the purview of the Treaty. Article 9 provides for the extradition procedures and required documents.

It is beyond any doubt or dispute that no request for extradition has been received by the Government of India. It could act only when a request is received. It is accepted at the Bar that Red Corner Notice by itself cannot be a basis of arrest or transfer of an Indian citizen to a foreign jurisdiction.

There is furthermore no dispute that the Act cannot be bypassed in red corner cases concerning Indian citizens. Hence the Extradition Treaty is subject to the provisions of the Act. It also stands admitted that the 32 Appellant being an Indian citizen is entitled to enforcement of his fundamental rights.

The legal position that a person cannot be arrested without any authority of law again is not denied or disputed. Thus, the arrest of a person must be effected in terms of the provisions of the Act. A person wanted for an offence in a foreign jurisdiction may be arrested on fulfillment of the following conditions:

(i) That the offence should be counted as one by Indian Law as well, and (ii) The person must be liable to be arrested in India - either under any law relating to extradition, or otherwise.

Such an arrest can be effected only pursuant to a warrant issued by the Magistrate in view of Sections 6, 16 and 34B of the Act or an arrest warrant issued by a foreign country and endorsed by the Central Government under Section 15 of the Act. It is also not in doubt or dispute that in a case where there is no treaty, it is only the Magistrate who issues the warrant for arrest subject of course to the condition that the Central Government had ordered a Magisterial Inquiry in terms of Section 5 of the Act. Such an order of arrest, emanating from a Treaty -State, is also permissible under a `Provisional 33 Warrant' issued by a Magistrate in exercise of its power under Section 16 of the Act, upon information that the fugitive should be apprehended subject to the condition that the detention there under may continue only for the time requisite for obtaining an endorsed warrant from the Central Government.

All arrested persons are required to be immediately produced before a Magistrate whereupon it would have power to grant bail. Section 34B provides that the person so arrested would have to be released on bail after a period of 60 days. If actual request for extradition is required within the said period having regard to Section 41(g) of the Code of Criminal Procedure, the Central Government cannot direct or affect an urgent arrest in anticipation of an extradition request without obtaining a warrant issued by a Magistrate.

Article 12 provides that provisions of provisional arrest according to which in a case of urgency, the Contracting State may request the provisional arrest of the person sought pending presentation of the request for extradition. It also provides that the facilities of International Criminal Police Organization (Interpol) may be used to transmit such a request.

However, when a request for provisional arrest in terms of Article 12 is communicated, it must satisfy the requirement of Section 34B of the Act.

Such request from a foreign country must be accompanied by the requisite documents and not a communication from INTERPOL alone. It will bear 34 repetition to state that an arrest can be effected at the instance of the Central Government only when such a request is made by the foreign country and not otherwise. Respondent No.6 herself accepts that she had pursued only civil remedies and the order of the custody Court was passed under civil remedies. Section 29 of the Act as indicated hereinbefore provides for power of Central Government to discharge any fugitive criminal. If it has arrived at a conclusion that it is unjust or inexpedient to surrender or return the fugitive criminal.

The High Court, therefore, in our opinion, committed a serious error insofar as it failed to take into consideration the provisions of the Act, in the absence of any request having been made by the Government of United States of America to the Executive Government of the Union of India or any authorization made by the latter in this behalf.

India follows the doctrine of dualism and not monism. We may, however, hasten to add that this Court, however, at times for the purpose of interpretation of statute has taken into consideration not only the treaties in which India is a party but also declarations, covenants and resolutions passed in different International Conferences. {See M/s Entertainment Network (India) Ltd. vs. M/s Super Cassettee Industries Ltd. [2008 (9) SCALE 69] 35 The Act as also the treaties entered into by and between India and foreign countries are admittedly subject to our municipal law. Enforcement of a treaty is in the hands of the Executive. But such enforcement must conform to the domestic law of the country. Whenever, it is well known, a conflict arises between a treaty and the domestic law or a municipal law, the latter shall prevail.

It furthermore stands admitted that matrimonial dispute as such does not constitute an extraditable offence and, thus, no effect could be given thereto. However, whether this case concerns an extraditable offence or not has to be determined by the Magistrate under the Act.

We have noticed hereinbefore that the Treaty itself provides that the same is subject to any Municipal Laws of the country. It is thus for the State concerned to take a decision in regard to such notices, keeping in view the Municipal Laws. The steps to deal with the request contained in the notices, thus, must abide by the domestic laws of the concerned country.

Recognition of the request as the basis for an arrest operates an internationalization or tans-nationalization of a foreign administrative decision. The formal admission procedure by Interpol cannot be the single 36 cause of internalization. It is just a precondition for the recognition by the other states.

We may however add that, indisputably the appellant received a notice from Interpol dated 13th June, 2007 being a Yellow or Watch notice as also a Notice dated 21st June, 2007 being a Red or Detain and Arrest notice.

Yellow notice was in relation to the child whereas the red notice was in relation to the Appellant. The Assistant Director of National Crime Bureau (NCB) forwarded a letter dated 4th January, 2008 from the U.S. Embassy (Department of Justice) on or about 14th January, 2009 to the Mumbai Police to locate the Appellant and his daughter. On 18th March, 2008 notice of arrest warrant issued by INTERPOL was circulated against the Appellant on the Interpol Website. Mumbai police is said to have found the location of the Appellant and his daughter on 3rd May, 2008 which information was passed on to U.S. Embassy on 9th May, 2008.

It is also not in dispute that the CBI has an Interpol Wing as is evident from its counter-affidavit and that the U.S. Embassy was in touch with it as also of the Mumbai Police in respect of locating the Appellant.

37 Before, however, we advert to the functioning of CBI vis-`-vis its role in terms of notices issued by Interpol, it would be appropriate to place on record the constitution of Interpol.

APPLICABILITY OF CHAPTER VIIA OF THE CODE OF CRIMINAL PROCEDURE For the purposes of effectively implementing the treaty providing for mutual assistance between the Government of United Kingdom of Great Britain and Northern Ireland, Chapter VIIA of the Code of Criminal Procedure was enacted as is also provided in the Statement and Objects thereof. The said provisions were laid down by the Parliament so as to consider implementation of the provisions of the reciprocal arrangements for assistance in certain matters and procedure for attachment.

The provisions contained in Section 105A onwards of the Code of Criminal Procedure are subject to additions, exceptions or qualifications as may be specified in the Notification issued by the Central Government.

Indisputably where there exists any reciprocal arrangement, the following are required to be complied with:

38 (i) The Court, Judge or Magistrate is required to be specified by the Central Government to whom a request can be made.

(ii) The form in which such a request is to be made is again required to be specified by the Central Government.

(iii) A transfer of a person out of India must precede upon due application of mind on the part of the Magistrate subject again to the condition that either the Court or the Central Government may impose such conditions as they may seem fit and proper.

It is submitted by the learned counsel that with regard to dispute of the provisions of international comity (a) any transfer of a human being to another country goes to the root of fundamentally protected civil liberties.

(b) Chapter VIIA of the Code of Criminal Procedure is hedged in with limitations requiring the intervention of the Court and Central Government with due application of mind.

(c) No mechanical transfer can be made simply at the instance of government or the CBI which in any case has no role to play.

(d) The application of the Act is not ousted and cannot be by passed.

39 (e) The Court may examining equitable and other factors. This is implied from the condition imposing power.

(f) To that extent, the provisions of Chapter VIIA shall be read up to bring it in conformity with Articles 14 and 21 of the Constitution.

In our opinion, however, the submissions are a clear misreading of Chapter VIIA of the Code of Criminal Procedure which does not apply in situations of Extradition.

INTERPOL ((The International Criminal Police Organisation).

The INTERPOL is the world's largest international police organization with 187 countries as its members. It was created in 1923. The object of establishing the INTERPOL was `to ensure and promote the widest possible mutual assistance between all criminal police authorities'. It facilitates cross - border police cooperation and supports as well as assists all organizations, authorities and services whose mission is to prevent or combat international crime. Even in a case where the country concerned inter se do not have any diplomatic relation, the INTERPOL aims to facilitate international police cooperation. Action is taken by it, having regard to the provisions contained in the Universal Declaration of Human 40 Rights and keeping in view the limitation of existing municipal laws of the country concerned.

It has six departments, namely - i) The General Assembly ;

ii) Executive Committee ;

iii) General Secretariat ;

iv) National Control Bureaus v) Advisers ; and vi) Commission for the Control of Interpol Files.

We are concerned here only with the National Central Bureaus. Each INTERPOL member country maintains a National Control Bureau (NCB) staffed by national law enforcement officers. The NCB is the designated contact point for the General Secretariat, Regional Officers and other member countries requiring assistance with overseas investigations and the location of fugitives. It serves as operational center and liking platforms between the national and the international level.

It is not in dispute that in terms of Article 32 of the INTERPOL Constitution each member country is to have a NCB responsible for exchanging information and data for coordination the functioning within its 41 own country, with other member countries as also with the General Secretariat of the INTERPOL.

The INTERPOL Constitution prohibits any intervention or activities of a political, military, religious or racial character. The International policing ultimately depends on coordinated action on the part of the Member State's police forces so as to obtain the required information or services as and when any occasion arises there for.

We may furthermore place on record that the Constitution of the Interpol was adopted by a Resolution of the General Assembly i.e. AG- 2005-Res-05. Initially its status was of an observed as Non Governmental Organisation (NGO). In Public International Law, keeping in view its status, INTERPOL is considered to be an International Organisation with its own legal personality. The contribution to the financing of the organization is by the Member States. Member States can have several delegates in the General Assembly.

INTERPOL NOTICES The organizational system of issuing International notices forms the backbone of its functioning. The Member countries in terms of notices share 42 critical crime related information. They concern individuals wanted for serious crimes, missing persons, unidentified bodies etc. Such notices contain comprehensive identity particulars of the in

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 Partner Event : LL

 
 
 
Latestlaws Newsletter