Wednesday, 10, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rakesh Kumar Paul Vs. State of Assam [August 16, 2017]
2017 Latest Caselaw 574 SC

Citation : 2017 Latest Caselaw 574 SC
Judgement Date : Aug/2017

    

Rakesh Kumar Paul Vs. State of Assam

[Special Leave to Appeal (CRL.) No. 2009 of 2017]

Rakesh Kumar Paul Vs. State of Assam

[Special Leave to Appeal (CRL.) No. 2176 of 2017]

Madan B. Lokur, J.

1. In Measure for Measure the Duke complains (in the given situation): "And liberty plucks justice by the nose".The truth is that personal liberty cannot be compromised at the altar of what the State might perceive as justice - justice for one might be perceived as injustice for another. We are therefore unable to agree with learned counsel for the State that the petitioner is not entitled to his liberty through what is commonly referred to as 'default bail' or that the justice of the case should persuade us to decide otherwise.

2. The facts in these petitions are not in dispute and we need not go into them in any great detail since we are really concerned with the interpretation of the words "imprisonment for a term not less than ten years" appearing in clause (i) of proviso (a) to Section 167(2) of the Code of Criminal Procedure, 1973 as amended in 1978.

A few facts

3. A First Information Report No. 936 of 2016 was lodged on 27th October, 2016 in respect of allegations made under the provisions of the Prevention of Corruption Act, 1988 (PC Act) and the Indian Penal Code, 1860 (IPC). Although the petitioner was not named in the First Information Report, investigations seemed to implicate him in a very large and structured conspiracy. Accordingly, on 5th November, 2016 the petitioner was taken into custody pending further investigation.

4. Ordinarily, the maximum period of detention during the course of investigation (without a charge sheet or challan being filed) would be 60 days in terms of clause (ii) of proviso (a) to Section 167(2) of the Code of Criminal Procedure, 1973 (for short 'the Cr.P.C.').

In the petitioner's case, this period would come to an end on 3rd January, 2017. However according to the State, since the petitioner had committed offences which could result in "imprisonment for a term not less than ten years" he could be kept in custody for a period of 90 days in terms of clause (i) of proviso (a) to Section 167(2) of 2 the Cr.P.C. Therefore, the question before us is whether, pending investigation, the petitioner could be kept in custody for a maximum period of 60 days in terms of clause (ii) of proviso (a) to Section 167(2) of the Cr.P.C. or for 90 days in terms of clause (i) of proviso (a) to Section 167(2) of the Cr.P.C. without a charge sheet being filed.

5. On 20th December, 2016 (before the expiry of 60 days), the petitioner applied for bail before the Special Judge dealing with cases relating to offences under the PC Act. His application was rejected.

6. Subsequently, on or about 11th January, 2017 (after the expiry of 60 days of detention but before the expiry of 90 days of detention), the petitioner applied for bail before the Gauhati High Court, but that application was rejected on 11th January, 2017.

The prayer made in the application for bail was for grant of "regular bail" under Section 439 of the Cr.P.C. This is of some importance because, according to learned counsel for the State, assuming the petitioner could be detained only for a maximum period of 60 days during investigations, he had not applied for 'default bail', that is bail in default of the prosecution filing a charge sheet against him soon after that 60 day period of detention, but had only applied for "regular bail".

7. At this stage, it may be mentioned that even though the petitioner had not applied for 'default bail' he did contend before the High Court that he was entitled to 'default bail' since no charge sheet had been filed against him within 3 60 days of his arrest during investigations. This submission was considered by the High Court but rejected, not on the ground that the petitioner had not applied for 'default bail' but on the ground that he could be detained for 90 days without a charge sheet being filed and that period of 90 days had not yet come to an end. (The period of 90 days would come to an end on or about 2nd February, 2017).

8. To complete the narration of essential facts, it may be mentioned that a charge sheet was filed against the petitioner on 24th January, 2017 that is after 60 days of his detention but before completion of 90 days of detention.

9. In view of the charge sheet having been filed, the modified question before us is whether the petitioner was entitled to 'default bail' with effect from 3rd or 4th January, 2017 onwards and, in any case on 11th January, 2017 when his application for "regular bail" was rejected by the Gauhati High Court.

History behind the enactment of Section 167 of the Cr.P.C.

10. The Code of Criminal Procedure enacted in 1898 contained Section 167 which laid down the procedure to be followed in the event the investigation into an offence is not completed within twenty-four hours. What is significant is that the legislative expectation was that the investigation would ordinarily be completed within twenty-four hours. Incidentally, this legislative expectation continues till today.

Whatever be the anxiety of the Legislature in 1898, there can be no gainsaying that investigation into an offence deserves an early 4 closure, one way or the other. Therefore, when Section 167 was enacted in the Code of Criminal Procedure, 1898 it was premised on the conclusion of investigations within twenty-four hours or within 15 days on the outside, regardless of the nature of the offence or the punishment. Section 167 of the Code of Criminal Procedure , 1898 reads as follows:

167. [Marginal Note: Procedure when investigation cannot be completed in twenty-four hours]

(1) Whenever any person is arrested and detained in custody, and it appears that the investigation cannot be completed within the period of twenty-four hours fixed by section 61, and there are grounds for believing that the accusation or information is well-founded, the officer in charge of the police-station or the police-officer making the investigation if he is not below the rank of sub-inspector shall forthwith transmit to the nearest Magistrate a copy of the entries in the diary hereinafter prescribed relating to the case, and shall at the same time forward the accused to such Magistrate.

(2) The Magistrate to whom an accused person is forwarded under this section may, whether he has or has not jurisdiction to try the case, from time to time authorise the detention of the accused in such custody as such Magistrate thinks fit, for a term not exceeding fifteen days in the whole. If he has not jurisdiction to try the case or commit it for trial, and considers further detention unnecessary, he may order the accused to be forwarded to a Magistrate having such jurisdiction: Provided that no Magistrate of the third class, and no Magistrate of the second class not specially empowered in this behalf by the State Government shall authorise detention in the custody of the police.

(3) A Magistrate authorizing under this section detention in the custody of the police shall record his reasons for so doing.

(4) If such order is given by a Magistrate other than the District Magistrate or Sub-divisional Magistrate, he shall forward a copy of his order, with his reasons for making it, to the Magistrate to whom he is immediately subordinate.

11. Unfortunately, all laws tend to be misused whenever opportunity knocks, and Section 167 of the Code of Criminal Procedure , 1898 was no exception. Since there was a practical difficulty in completing investigations within the 15 day time limit, the prosecution often took recourse to the provisions of Section 344 of the Code of Criminal Procedure , 1898 and filed a preliminary or incomplete report before the Magistrate to keep the accused in custody. The Law Commission of India noted this in its 41st Report (after carefully studying several earlier Reports) and proposed to increase the time limit for completion of investigations to 60 days, acknowledging that "such an extension may result in the maximum period becoming the rule in every case as a matter of routine: but we trust that proper supervision by the superior courts will prevent that."

(Emphasis supplied by us).

The view expressed by the Law Commission of India and its proposal is as follows: 14.19. Section 167 provides for remands. The total period for which an arrested person may be remanded to custody - police or judicial - is 15 days. The assumption is that the investigation must be completed within 15 days, and the final report under section 173 sent to court by then. In actual practice, however, this has frequently been found unworkable. Quite often, a complicated investigation cannot be completed within 15 days, and if the offence is serious, the police naturally insist that the accused be kept in custody. A practice of doubtful legal validity has therefore grown up.

The police file before a magistrate a preliminary or "incomplete" report, and the magistrate, purporting to act under section 344, adjourns the proceedings and remands the accused to custody. In the Fourteenth Report, the Law Commission doubted if such an order could be made under section 344, as that section is intended to operate only after a magistrate has taken cognizance of an offence, which can be properly done only after a final report under section 173 has been received, and not while the investigation is still proceeding. We are of the same view, and to us also it appears proper that the law should be clarified in this respect.

The use of section 344 for a remand beyond the statutory period fixed under section 167 can lead to serious abuse, as an arrested person can in this manner be kept in custody indefinitely while the investigation can go on in a leisurely manner. It is, therefore, desirable, as was observed in the Fourteenth Report, that some time limit should be placed on the power of the police to obtain a remand, while the investigation is still going on: and if the present time limit of 15 days is too short, it would be better to fix a longer period rather than countenance a practice which violates the spirit of the legal safeguard.

Like the earlier Law Commission, we feel 6 that 15 days is perhaps too short, and we propose therefore to follow the recommendation in the Fourteenth Report that the maximum period under section 167 should be fixed at 60 days. We are aware of the danger that such an extension may result in the maximum period becoming the rule in every case as a matter of routine: but we trust that proper supervision by the superior courts will prevent that. We propose accordingly to revise sub-sections (2) and (4) of section 167 as follows:-

"(2) The Magistrate to whom an accused person is forwarded under this section may, whether he has or has not jurisdiction to try the case, from time to time authorise the detention of the accused in such custody as such Magistrate thinks fit, for a term not exceeding fifteen days at a time and sixty days in the whole. If he has no jurisdiction to try the case or commit it for trial, and considers further detention unnecessary, he may order the accused to be forwarded to a Magistrate having such jurisdiction:

Provided that -

(a) no Magistrate shall authorize detention in any custody under this section unless the accused is produced before him;

(b) no Magistrate of the second class not specially empowered in this behalf by the High Court shall authorise detention in the custody of the police.

(4) Any Magistrate other than the Chief Judicial Magistrate making such order shall forward a copy of his order, with his reasons for making it, to the Chief Judicial Magistrate."

12. The recommendations of the Law Commission of India were carefully examined and then accepted. The basic considerations for acceptance, as mentioned in the Statement of Objects and Reasons dated 7th November, 1970 for introducing the (new) Code of Criminal Procedure, 1973 were:

3. The recommendations of the Commission were examined carefully by the Government, keeping in view among others, the following basic considerations:-

(i) an accused person should get a fair trial in accordance with the accepted principles of natural justice; (ii) every effort should be made to avoid delay in investigation and trial which is harmful not only to the individuals involved but also to society; and

(iii) the procedure should not be complicated and should, to the utmost extent possible, ensure fair deal to the poorer sections of the community. The occasion has been availed of to consider and adopt where appropriate suggestions received from other quarters, based on practical experience of investigation and the working of criminal Courts.

13. Accordingly, Section 167 of the Code of Criminal Procedure , 1973 (the Cr.P.C.) was enacted as follows, with the recommended time limit and again regardless of the nature of the offence or the punishment:

167. [Marginal Note: Procedure when investigation cannot be completed in twenty-four hours]

(1) Whenever any person is arrested and detained in custody, and it appears that the investigation cannot be completed within the period of twenty-four hours fixed by section 57, and there are grounds for believing that the accusation or information is well-founded, the officer in charge of the police station or the police officer making the investigation, if he is not below the rank of sub-inspector shall forthwith transmit to the nearest Judicial Magistrate a copy of the entries in the diary hereinafter prescribed relating to the case, and shall at the same time forward the accused to such Magistrate.

(2) The Magistrate to whom an accused person is forwarded under this section may, whether he has or has not jurisdiction to try the case, from time to time authorise the detention of the accused in such custody as such Magistrate thinks fit, for a term not exceeding fifteen days in the whole: and if he has no jurisdiction to try the case or commit it for trial, and considers further detention unnecessary, he may order the accused to be forwarded to a Magistrate having such jurisdiction:

Provided that

(a) the Magistrate may authorise detention of the accused person, otherwise than in custody of the police, beyond the period of fifteen days if he is satisfied that adequate grounds exists for doing so, but no Magistrate shall authorise the detention of the accused person in custody under this section for a total period exceeding sixty days, and on the expiry of the said period of sixty days, the accused person shall be released on bail if he is prepared to and does furnish bail; and every 8 person released on bail under this section shall be deemed to be so released under the provisions of Chapter XXXIII for the purposes of that Chapter;

(b) no Magistrate shall authorise detention in any custody under this section unless the accused is produced before him;

(c) no Magistrate of the second class, not specially empowered in this behalf by the High Court, shall authorise detention in the custody of the police.

Explanation.- If any question arises whether an accused person was produced before the Magistrate as required under paragraph (b), the production of the accused person may be proved by his signature on the order authorising detention. (3) to (6) Not relevant for the present purposes.

14. A few years later in 1978, a need was felt to amend Section 167 of the Cr.P.C. by not only extending the period for completing investigation but also relating that period to the offence. Therefore, a shift was proposed to grant an aggregate period of 90 days for completing the investigation in cases relating to offences punishable with death, imprisonment for life or "imprisonment for not less than ten years or more" and up to 60 days in any other case, as stated in the Notes on Clauses accompanying the Statement of Objects and Reasons dated 9th May, 1978 for amending the statute.

What is of significance (for our purposes) is the use of the words "imprisonment for not less than ten years or more". In our opinion, the use of the words "or more" gives a clear indication that the period of 90 days was relatable to an offence punishable with a minimum imprisonment for a period of not less than ten years, if not more.

The Notes on Clauses reads as follows:

Clause 13.- Section 167 is being amended to empower the Magistrate to authorise detention, pending investigation, for an aggregate period of 90 days 9 in cases where the investigation relates to offences punishable with death, imprisonment for life or imprisonment for not less than ten years or more and up to 60 days in any other case. These amendments are intended to remove difficulties which have been actually experienced in relation to the investigation of offences of a serious nature. A new sub-section is being inserted empowering an Executive Magistrate ..............

(Emphasis supplied by us).

15. When Section 167 of the Cr.P.C. was enacted, it was perhaps felt that the words "or more" were superfluous (as indeed we believe that they are in the context of the use of the words "not less than") and Section 167 came to read:

167. Procedure when investigation cannot be completed in twenty-four hours -

(1) Whenever any person is arrested and detained in custody, and it appears that the investigation cannot be completed within the period of twenty-four hours fixed by Section 57, and there are grounds for believing that the accusation or information is well-founded, the officer in charge of the police station or the police officer making the investigation, if he is not below the rank of sub-inspector, shall forthwith transmit to the nearest Judicial Magistrate a copy of the entries in the diary hereinafter prescribed relating to the case, and shall at the same time forward the accused to such Magistrate.

(2) The Magistrate to whom an accused person is forwarded under this section may, whether he has or has not jurisdiction to try the case, from time to time, authorise the detention of the accused in such custody as such Magistrate thinks fit, for a term not exceeding fifteen days in the whole; and if he has no jurisdiction to try the case or commit it for trial, and considers further detention unnecessary, he may order the accused to be forwarded to a Magistrate having such jurisdiction:

Provided that, -

(a) the Magistrate may authorise the detention of the accused person, otherwise than in the custody of the police, beyond the period of fifteen days, if he is satisfied that adequate grounds exist for doing so, but no Magistrate shall authorise the detention of the accused person in custody under this paragraph for a total period exceeding,-

(i) ninety days, where the investigation relates to an offence punishable with death, imprisonment for life or imprisonment for a term of not less than ten years;

(ii) sixty days, where the investigation relates to any other offence, and, on the expiry of the said period of ninety days, or sixty days, as the case may be, the accused person shall be released on bail if he is prepared to and does furnish bail, and every person released on bail under this sub-section shall be deemed to be so released under the provisions of Chapter XXXIII for the purposes of that Chapter;

(b) no Magistrate shall authorise detention of the accused in custody of the police under this section unless the accused is produced before him in person for the first time and subsequently every time till the accused remains in the custody of the police, but the Magistrate may extend further detention in judicial custody on production of the accused either in person or through the medium of electronic video linkage;

(c) no Magistrate of the second class, not specially empowered in this behalf by the High Court, shall authorise detention in the custody of the police.

Explanation I.- For the avoidance of doubts, it is hereby declared that, notwithstanding the expiry of the period specified in paragraph (a), the accused shall be detained in custody so long as he does not furnish bail.

Explanation II.- If any question arises whether an accused person was produced before the Magistrate as required under clause (b), the production of the accused person may be proved by his signature on the order authorising detention or by the order certified by the Magistrate as to production of the accused person through the medium of electronic video linkage, as the case may be:

Provided further that in case of a woman under eighteen years of age, the detention shall be authorised to be in the custody of a remand home or recognised social institution.

(2A) to (6) Not relevant for the present purposes.

16. Generally speaking therefore, it could be said that the legislative intent is and always has been to complete the investigation into an offence within twenty-four hours, failing which within 15 days (Cr.P.C. of 1898). The period of 15 days was later extended to 60 days (Cr.P.C. of 1973) and eventually it was extended to 90 days if the investigation was relatable to an offence punishable with death, imprisonment for life or imprisonment for a term of not less than ten 11 years. In respect of all other offences, the period of 60 days remained unchanged.

17. The significance of the period of 60 days or 90 days, as the case may be, is that if the investigation is not completed within that period then the accused (assuming he or she is in custody) is entitled to 'default bail' if no charge sheet or challan is filed on the 60th or 90th day, the accused applies for 'default bail' and is prepared to and does furnish bail for release. As can be seen from the narration of facts, no charge sheet or challan was filed against the petitioner on the 60th day but was filed before the conclusion of 90 days. Consequently, was the petitioner entitled to 'default bail' after 60 days? According to the petitioner the answer is in the affirmative since he had not committed an offence punishable with imprisonment for not less than ten years, but according to the State he had committed an offence punishable with imprisonment for ten years.

18. So what was the offence allegedly committed by the petitioner? According to the State he was liable for punishment for an offence, inter alia, under Section 13(1) of the PC Act, the offence being "punishable with imprisonment for a term which shall be not less than four years but which may extend to ten years" and fine. Therefore, the view of the State is that since the petitioner could face imprisonment that could extend to 10 years, the date for applying for 'default bail' would commence on the expiry of 90 days. However, according to the petitioner the date for obtaining 'default bail' would commence on the expiry of 60 days that is on or about 3rd January, 2017. (On the facts of 12 this case, we need not quibble on the exact date). To this extent there is no dispute between the petitioner and the State.

Discussion on interpretation

19. To answer the primary question before us, we need to first decide the meaning of the expression "punishable with imprisonment for not less than ten years" occurring in Clause (i) to proviso (a) of Section 167(2) of the Cr.P.C. Its interpretation stirred considerable debate and discussion before us.

20. Learned counsel for the petitioner relied upon Rajeev Chaudhary v. State (NCT) of Delhi)2 to contend that "not less than" 10 years imprisonment must mean a minimum of 10 years imprisonment. In that decision, the offence was punishable under Section 386 of the IPC which provides that an accused, if found guilty, shall be punished with imprisonment for a term "which may extend to 10 years".

This Court contrasted that expression with the words "not less than" occurring in Clause (i) to proviso (a) of Section 167(2) of the Cr.P.C. Juxtaposing the two expressions, this Court concluded that the words "not less than" in Clause (i) would mean that the imprisonment should be 10 years or more and would cover only those offences for which punishment of imprisonment could be for a clear period of 10 years or more. It was held in paragraph 6 of the Report: 2 (2001) 5 SCC 34 3 386.

Extortion by putting a person in fear of death or grievous hurt.-Whoever commits extortion by putting any person in fear of death or of grievous hurt to that person or to any other, shall be punished with imprisonment of either description for a term which may extend to ten years, and shall also be liable to fine.

"From the relevant part of the aforesaid sections, it is apparent that pending investigation relating to an offence punishable with imprisonment for a term "not less than 10 years", the Magistrate is empowered to authorize the detention of the accused in custody for not more than 90 days. For rest of the offences, the period prescribed is 60 days. Hence in cases where offence is punishable with imprisonment for 10 years or more, the accused could be detained up to a period of 90 days.

In this context, the expression "not less than" would mean imprisonment should be 10 years or more and would cover only those offences for which punishment could be imprisonment for a clear period of 10 years or more. Under Section 386 punishment provided is imprisonment of either description for a term which may extend to 10 years and also fine. That means, imprisonment can be for a clear period of 10 years or less. Hence, it could not be said that minimum sentence would be 10 years or more. Further, in context also if we consider clause (i) of proviso (a) to Section 167(2), it would be applicable in case where investigation relates to an offence punishable

(1) with death;

(2) imprisonment for life; and

(3) imprisonment for a term of not less than ten years.

It would not cover the offence for which punishment could be imprisonment for less than 10 years. Under Section 386 IPC , imprisonment can vary from minimum to maximum of 10 years and it cannot be said that imprisonment prescribed is not less than 10 years." This decision certainly supports the contention of learned counsel and there is also a feeling of déjà vu in the use of the words "or more" in the decision, those words having been used in the Notes on Clauses when the Cr.P.C. was sought to be amended in 1978.

21. In contrast, learned counsel for the State referred to and relied upon Bhupinder Singh v. Jarnail Singh.4 That case concerned an offence under Section 304-B of the IPC where the punishment provided is not less than 7 years but which may extend to imprisonment for life.

In other words, the 4 (2006) 6 SCC 277 5 304-B.

Dowry death.-

(1) Where the death of a woman is caused by any burns or bodily injury or occurs otherwise than under normal circumstances within seven years of her marriage and it is shown that soon before her death she was subjected to cruelty or harassment by her husband or any relative of her husband for, or in connection with, any demand for dowry, such death shall be called "dowry death", and such husband or relative shall be deemed to have caused her death.

Explanation.- For the purpose of this sub-section, "dowry" shall have the same meaning as in Section 14 'punishment range' or 'punishable range' available to a sentencing judge varied from not less than 7 years extending to life imprisonment. Keeping this in mind, it was noted that what is the adequate punishment in a given case would be decided by the court on the basis of the facts and circumstances before it.

22. The decision in Rajeev Chaudhary was distinguished by recording that the case "related to an offence punishable under Section 386 IPC and the sentence in respect of the said offence is not less than 10 years. This Court held that the expression "not less than" means that the imprisonment should be 10 years or more to attract 90 days' period. In that context it was said that for the purpose of clause (i) of proviso (a) of Section 167(2) CrPC the imprisonment should be for a clear period of 10 years or more." This is factually incorrect, inasmuch as Section 386 of the IPC provides for a punishment "which may extend to ten years". It is Clause (i) that uses the expression "imprisonment for a term not less than ten years". This Court unfortunately overlooked the juxtaposition and distinction referred to above.

23. It was further held in paragraph 11 of the Report: "The position is different in respect of the offence punishable under Section 304-B IPC. In the case of Section 304-B the range varies between 7 years and imprisonment for life. What should be the adequate punishment in a given case has to be decided by the court on the basis of the facts and circumstances involved in the particular case. The stage of imposing a sentence comes only after recording the order of conviction of the accused person. The significant word in the proviso is "punishable". The word "punishable" as used in statutes which declare that certain offences are punishable in a certain way means liable to be of the Dowry Prohibition Act, 1961 (28 of 1961).

(2) Whoever commits dowry death shall be punished with imprisonment for a term which shall not be less than seven years but which may extend to imprisonment for life. punished in the way designated. It is ordinarily defined as deserving of or capable or liable to punishment, capable of being punished by law or right, may be punished or liable to be punished, and not must be punished."

24. In the context of the word "punishable" occurring in Clause (i) and the meaning attached to this word taken from several dictionaries, this Court held in Bhupinder Singh that where a minimum and maximum sentence is prescribed, both are imposable depending upon the facts of the case. Therefore, if an offence is punishable with imprisonment that may extend upto or beyond or including 10 years, then the period available for completing investigations would be 90 days before the provision for 'default bail' kicks in.

It was said in paragraph 15 of the Report: "Where minimum and maximum sentences are prescribed, both are imposable depending on the facts of the cases. It is for the court, after recording conviction, to impose appropriate sentence. It cannot, therefore, be accepted that only the minimum sentence is imposable and not the maximum sentence. Merely because minimum sentence is provided that does not mean that the sentence imposable is only the minimum sentence."

25. While it is true that merely because a minimum sentence is provided for in the statute it does not mean that only the minimum sentence is imposable. Equally, there is also nothing to suggest that only the maximum sentence is imposable. Either punishment can be imposed and even something in between. Where does one strike a balance? It was held that it is eventually for the court to decide what sentence should be imposed given the range available. Undoubtedly, the Legislature can bind the sentencing court by laying down the 16 minimum sentence (not less than) and it can also lay down the maximum sentence.

If the minimum is laid down, the sentencing judge has no option but to give a sentence "not less than" that sentence provided for. Therefore, the words "not less than" occurring in Clause (i) to proviso (a) of Section 167(2) of the Cr.P.C. (and in other provisions) must be given their natural and obvious meaning which is to say, not below a minimum threshold and in the case of Section 167 of the Cr.P.C. these words must relate to an offence punishable with a minimum of 10 years imprisonment.

26. Of the two views expressed by this Court, we accept the view in Rajeev Chaudhary.

27. It is true that an offence punishable with a sentence of death or imprisonment for life or imprisonment for a term that may extend to 10 years is a serious offence entailing intensive and perhaps extensive investigation. It would therefore appear that given the seriousness of the offence, the extended period of 90 days should be available to the investigating officer in such cases. In other words, the period of investigation should be relatable to the gravity of the offence - understandably so.

This could be contrasted with an offence where the maximum punishment under the IPC or any other penal statute is (say) 7 years, the offence being not serious or grave enough to warrant an extended period of 90 days of investigation. This is certainly a possible view and indeed the Cr.P.C. makes a distinction in the period of investigation for the purposes of 'default bail' depending on the gravity of the offence. Nevertheless, to avoid any uncertainty or ambiguity in interpretation, the law was enacted with two compartments. Offences punishable with imprisonment of not less than ten years have been kept in one compartment equating them with offences punishable with death or imprisonment for life.

This category of offences undoubtedly calls for deeper investigation since the minimum punishment is pretty stiff. All other offences have been placed in a separate compartment, since they provide for a lesser minimum sentence, even though the maximum punishment could be more than ten years imprisonment. While such offences might also require deeper investigation (since the maximum is quite high) they have been kept in a different compartment because of the lower minimum imposable by the sentencing court, and thereby reducing the period of incarceration during investigations which must be concluded expeditiously. The cut-off, whether one likes it or not, is based on the wisdom of the Legislature and must be respected.

Discussion from personal liberty perspective

28. We may also look at the entire issue not only from the narrow interpretational perspective but from the perspective of personal liberty. Ever since 1898, the legislative intent has been to conclude investigations within twenty-four hours. This intention has not changed for more than a century, as the marginal notes to Section 167 of the Cr.P.C. suggest. However, the Legislature has been pragmatic enough to appreciate that it is not always possible to complete investigations into an offence within twenty-four hours.

Therefore initially, in the Cr.P.C. of 1898, a maximum period of 15 days was provided for completing the investigations. Unfortunately, this limit was being violated through the subterfuge of taking advantage of Section 344 of the Cr.P.C. of 1898. The misuse was recognized in the 41st Report of the Law Commission of India and consequently the Law Commission recommended fixing a maximum period of 60 days for completing investigations and that recommendation came to be enacted as the law in the Cr.P.C. of 1973. Subsequently, this period was also found to be insufficient for completing investigations into more serious offences and, as mentioned above, the period for completing investigations was bifurcated into 90 days for some offences and 60 days for the remaining offences.

29. Notwithstanding this, the basic legislative intent of completing investigations within twenty-four hours and also within an otherwise time-bound period remains unchanged, even though that period has been extended over the years. This is an indication that in addition to giving adequate time to complete investigations, the Legislature has also and always put a premium on personal liberty and has always felt that it would be unfair to an accused to remain in custody for a prolonged or indefinite period.

It is for this reason and also to hold the investigating agency accountable that time limits have been laid down by the Legislature. There is a legislative appreciation of the fact that certain offences require more extensive and intensive investigations and, therefore, for those offences punishable with death or with imprisonment 19 for life or a minimum sentence of imprisonment for a term not less than 10 years, a longer period is provided for completing investigations.

30. The need to expeditiously conclude investigations has been discussed from time to time over the years and the view has been that as far as practicable, the investigating agency should be distinct from the police staff assigned to the enforcement of law and order. This was the view expressed (in 1958) in the 14th Report of the Law Commission of India as reflected in its 154th Report (in 1996).

31. In the 154th Report, the Law Commission noted that the unanimous opinion of members of the Bench and the Bar, prosecuting agencies and senior police officers during legal workshops held at various places was that the investigation of serious offences punishable with a sentence of 7 years or more should invariably be undertaken by senior officers. The Law Commission concluded, as a result of these extensive discussions, that it was desirable to separate the investigating police from the law and order police and as many as seven reasons were given for arriving at this conclusion in Chapter II of the Report.

32. Even this Court had occasion to consider this issue and looked into several reports including those of the National Police Commission in Prakash Singh v. Union of India.7 In paragraphs 20 and 21 of the decision, this Court 6 Chapter II paragraph 4 7 (2006) 8 SCC 1 20 noted that the Home Minister, all the commissions and committees have concluded that there is an urgent need for police reforms and that there is convergence of views on the need, inter alia, to separate investigation work from law and order.

Such views and opinions over a prolonged period have prompted the Legislature for more than a century to ensure expeditious conclusion of investigations so that an accused person is not unnecessarily deprived of his or her personal liberty by remaining in prolonged custody for an offence that he or she might not even have committed. In our opinion, the entire debate before us must also be looked at from the point of view of expeditious conclusion of investigations and from the angle of personal liberty and not from a purely dictionary or textual perspective as canvassed by learned counsel for the State. Default bail as an indefeasible right

33. It was submitted by learned counsel for the State that the charge sheet having been filed against the petitioner on 24th January, 2017 the indefeasible right of the petitioner to be now released on 'default bail' gets extinguished and the petitioner must apply for regular bail.

34. What is forgotten is that the indefeasible right for 'default bail' accrued to the petitioner when the period of 60 days for completing the investigation and filing a charge sheet came to an end on 3rd or 4th January, 2017 and that the 21 indefeasible right continued till 24th January, 2017. The question is whether during this interregnum the petitioner was entitled to 'default bail' or not? Ordinarily, the answer would be "yes" but in the present case, the petitioner was not granted bail and a charge sheet was filed against him on 24th January, 2017. Was his indefeasible right completely taken away?

35. Our attention was drawn to the decision of the Constitution Bench in Sanjay Dutt v. State.8 In paragraph 46 of the Report it was conceded by learned counsel appearing for the accused that the indefeasible right is enforceable only up to the filing of a charge sheet or challan and does not survive after the charge sheet or challan is filed in the court against him. This submission was not refuted by but agreed to by the learned Additional Solicitor General appearing for the State. The submission made by both the learned counsels was based on an interpretation of the decision of this Court in Hitendra Vishnu Thakur v. State of Maharashtra9 which was a case under the Terrorist and Disruptive Activities (Prevention) Act, 1987.

36. While dealing with this common stance, the Constitution Bench in Sanjay Dutt made it clear in paragraph 48 of the Report that the indefeasible right accruing to the accused is enforceable only prior to the filing of the charge sheet and it does not survive or remain enforceable thereafter, if already not availed of. In other words, the Constitution Bench took the view that the indefeasible right of 'default bail' continues till the charge sheet or challan is 8 (1994) 5 SCC 410 9 (1994) 4 SCC 602 22 filed and it gets extinguished thereafter. This is clear from the conclusion stated by the Constitution Bench in paragraph 53(2)(b) of the Report.

his reads as follows: "(2)(b) The "indefeasible right" of the accused to be released on bail in accordance with Section 20(4)(bb) of the TADA Act read with Section 167(2) of the Code of Criminal Procedure in default of completion of the investigation and filing of the challan within the time allowed, as held in Hitendra Vishnu Thakur is a right which enures to, and is enforceable by the accused only from the time of default till the filing of the challan and it does not survive or remain enforceable on the challan being filed.

If the accused applies for bail under this provision on expiry of the period of 180 days or the extended period, as the case may be, then he has to be released on bail forthwith. The accused, so released on bail may be arrested and committed to custody according to the provisions of the Code of Criminal Procedure. The right of the accused to be released on bail after filing of the challan, notwithstanding the default in filing it within the time allowed, is governed from the time of filing of the challan only by the provisions relating to the grant of bail applicable at that stage."

37. This Court had occasion to review the entire case law on the subject in Union of India v. Nirala Yadav.10 In that decision, reference was made to Uday Mohanlal Acharya v. State of Maharashtra11 and the conclusions arrived at in that decision. We are concerned with conclusion No. 3 which reads as follows:

"(3) On the expiry of the said period of 90 days or 60 days, as the case may be, an indefeasible right accrues in favour of the accused for being released on bail on account of default by the investigating agency in the completion of the investigation within the period prescribed and the accused is entitled to be released on bail, if he is prepared to and furnishes the bail as directed by the Magistrate."

38. This Court also dealt with the decision rendered in Sanjay Dutt and noted that the principle laid down by the Constitution Bench is to the effect that if the charge sheet is not filed and the right for 'default bail' has ripened into the status of indefeasibility, it cannot be frustrated by the prosecution on any pretext. The accused can avail his liberty by filing an application stating that the statutory period for filing the charge sheet or challan has expired and the same has not yet been filed and therefore the indefeasible right has accrued in his or her favour and further the accused is prepared to furnish the bail bond.

39. This Court also noted that apart from the possibility of the prosecution frustrating the indefeasible right, there are occasions when even the court frustrates the indefeasible right. Reference was made to Mohamed Iqbal Madar Sheikh v. State of Maharashtra wherein it was observed that some courts keep the application for 'default bail' pending for some days so that in the meantime a charge sheet is submitted.

While such a practice both on the part of prosecution as well as some courts must be very strongly and vehemently discouraged, we reiterate that no subterfuge should be resorted to, to defeat the indefeasible right of the accused for 'default bail' during the interregnum when the statutory period for filing the charge sheet or challan expires and the submission of the charge sheet or challan in court. Procedure for obtaining default bail

40. In the present case, it was also argued by learned counsel for the State 12 (1996) 1 SCC 722 24 that the petitioner did not apply for 'default bail' on or after 4th January, 2017 till 24th January, 2017 on which date his indefeasible right got extinguished on the filing of the charge sheet. Strictly speaking this is correct since the petitioner applied for regular bail on 11th January, 2017 in the Gauhati High Court - he made no specific application for grant of 'default bail'.

However, the application for regular bail filed by the accused on 11th January, 2017 did advert to the statutory period for filing a charge sheet having expired and that perhaps no charge sheet had in fact being filed. In any event, this issue was argued by learned counsel for the petitioner in the High Court and it was considered but not accepted by the High Court. The High Court did not reject the submission on the ground of maintainability but on merits. Therefore it is not as if the petitioner did not make any application for default bail - such an application was definitely made (if not in writing) then at least orally before the High Court.

In our opinion, in matters of personal liberty, we cannot and should not be too technical and must lean in favour of personal liberty. Consequently, whether the accused makes a written application for 'default bail' or an oral application for 'default bail' is of no consequence. The concerned court must deal with such an application by considering the statutory requirements namely, whether the statutory period for filing a charge sheet or challan has expired, whether the charge sheet or challan has been filed and whether the accused is prepared to and does furnish bail.

41. We take this view keeping in mind that in matters of personal liberty and Article 21 of the Constitution, it is not always advisable to be formalistic or technical. The history of the personal liberty jurisprudence of this Court and other constitutional courts includes petitions for a writ of habeas corpus and for other writs being entertained even on the basis of a letter addressed to the Chief Justice or the Court.

42. In Sunil Batra II v. Home Secretary, Delhi Administration this Court accepted a letter, which was treated as petition, written by a prisoner in Tihar Jail, Delhi complaining of inhuman torture inflicted on another prisoner by the Jail Warder. In Hussainara Khatoon v. State of Bihar a number of writ petitions, some by way of a letter, were grouped together and treated as habeas corpus petitions. In Rubabbuddin Sheikh v. State of Gujarat15 the brother of the deceased wrote a letter to the Chief Justice of India complaining of a fake encounter and subsequent disappearance of his sister-in-law. This was treated as a habeas corpus petition. In Kishore Singh Ravinder Dev v. State of Rajasthan16 the petitioners sent a telegram to a learned judge of this Court complaining of solitary confinement of prisoners.

The telegram was treated as a habeas corpus petition and the concerned persons were directed to be released from solitary confinement. In Paramjit Kaur (Mrs.) v. State of Punjab17 a telegram received at the residential office of a learned judge of this Court 13 (1980) 3 SCC 488 14 (1980) 1 SCC 98 15 (2007) 4 SCC 318 16 (1981) 1 SCC 503 17 (1996) 7 SCC 20 26 alleging an incident of kidnapping by the police was treated as a habeas corpus petition.

In Bandhua Mukti Morcha v. Union of India18 a petition addressed to a learned judge of this Court relating to the inhumane and intolerable conditions of stone quarry workers in many States and how many of them were bonded labour was treated as a writ petition on the view that the "Constitution-makers deliberately did not lay down any particular form of proceeding for enforcement of a fundamental right nor did they stipulate that such proceeding should conform to any rigid pattern or straight-jacket formula".

In People's Union for Democratic Rights v. Union of India19 a letter addressed to a learned Judge of this Court concerning violation of various labour laws in the construction projects connected to the Asian Games was treated as a writ petition. In Dr. Upendra Baxi (I) v. State of Uttar Pradesh a letter relating to inhuman conditions in the Agra Protective Home for Women was treated as a writ petition and in Sheela Barse v. State of Maharashtra a letter addressed by a journalist complaining of custodial violence against woman prisoners in Bombay was treated as a writ petition.

These cases are merely illustrative of the personal liberty jurisprudence of this Court and in matters pertaining to Article 21 of the Constitution of India this Court has consistently taken the view that it is not advisable to be ritualistic and formal. However, we must make it clear that we should not be understood to suggest that procedures must always be given a go-by - that is certainly not our intention.

Duty of the Courts

43. This Court and other constitutional courts have also taken the view that in the matters concerning personal liberty and penal statutes, it is the obligation of the court to inform the accused that he or she is entitled to free legal assistance as a matter of right. In Khatri v. State of Bihar the Judicial Magistrate did not provide legal representation to the accused since they did not ask for it. It was held by this Court that this was unacceptable and that the Magistrate or the Sessions Judge before whom an accused appears must be held under an obligation to inform the accused of his or her entitlement to obtain free legal assistance at the cost of the State.

In Suk Das v. Union Territory of Arunachal Pradesh23 the accused was tried and convicted without legal representation, due to his poverty. He had not applied for legal representation but notwithstanding this, this Court held that the trial was vitiated and the sentence awarded was set aside, particularly since the accused was not informed of his entitlement to free legal assistance, nor was an inquiry made from him whether he wanted a lawyer to be provided at State expense.

In Rajoo @ Ramakant v. State of Madhya Pradesh the High Court dismissed the appeal of the accused without enquiring whether he required legal assistance at the expense of the State even though he was unrepresented. Relying on Khatri and Suk Das this Court remanded his appeal to the High Court for re-hearing after giving an opportunity to the accused to take legal assistance. Finally, in Mohammed Ajmal Mohammad 22 (1981) 1 SCC 627 23 (1986) 2 SCC 401 24 (2012) 8 SCC 553 28 Amir Kasab v. State of Maharashtra25 this Court relied on Khatri and held that in paragraph 474 of the Report as follows: "... it is the duty and obligation of the Magistrate before whom a person accused of committing a cognizable offence is first produced to make him fully aware that it is his right to consult and be defended by a legal practitioner and, in case he has no means to engage a lawyer of his choice, that one would be provided to him from legal aid at the expense of the State.

The right flows from Articles 21 and 22(1) of the Constitution and needs to be strictly enforced. We, accordingly, direct all the Magistrates in the country to faithfully discharge the aforesaid duty and obligation and further make it clear that any failure to fully discharge the duty would amount to dereliction in duty and would make the Magistrate concerned liable to departmental proceedings."

44. Strong words indeed. That being so we are of the clear opinion that adapting this principle, it would equally be the duty and responsibility of a court on coming to know that the accused person before it is entitled to 'default bail', to at least apprise him or her of the indefeasible right. A contrary view would diminish the respect for personal liberty, on which so much emphasis has been laid by this Court as is evidenced by the decisions mentioned above, and also adverted to in Nirala Yadav.

Application of the law to the petitioner

45. On 11th January, 2017 when the High Court dismissed the application for bail filed by the petitioner, he had an indefeasible right to the grant of 'default bail' since the statutory period of 60 days for filing a charge sheet had expired, no charge sheet or challan had been filed against him (it was filed only on 24th January, 2017) and the petitioner had orally applied for 'default bail'. Under 25 (2012) 9 SCC 1 29 these circumstances, the only course open to the High Court on 11th January, 2017 was to enquire from the petitioner whether he was prepared to furnish bail and if so then to grant him 'default bail' on reasonable conditions. Unfortunately, this was completely overlooked by the High Court.

46. It was submitted that as of today, a charge sheet having been filed against the petitioner, he is not entitled to 'default bail' but must apply for regular bail - the 'default bail' chapter being now closed. We cannot agree for the simple reason that we are concerned with the interregnum between 4th January, 2017 and 24th January, 2017 when no charge sheet had been filed, during which period he had availed of his indefeasible right of 'default bail'. It would have been another matter altogether if the petitioner had not applied for 'default bail' for whatever reason during this interregnum.

There could be a situation (however rare) where an accused is not prepared to be bailed out perhaps for his personal security since he or she might be facing some threat outside the correction home or for any other reason. But then in such an event, the accused voluntarily gives up the indefeasible right for default bail and having forfeited that right the accused cannot, after the charge sheet or challan has been filed, claim a resuscitation of the indefeasible right. But that is not the case insofar as the petitioner is concerned, since he did not give up his indefeasible right for 'default bail' during the interregnum between 4th January, 2017 and 24th January, 2017 as is evident from the decision of the High Court rendered on 11th January, 2017. On the contrary, he had availed of his right to 'default bail' which could 30 not have been defeated on 11th January, 2017 and which we are today compelled to acknowledge and enforce.

47. Consequently, we are of opinion that the petitioner had satisfied all the requirements of obtaining 'default bail' which is that on 11th January, 2017 he had put in more than 60 days in custody pending investigations into an alleged offence not punishable with imprisonment for a minimum period of 10 years, no charge sheet had been filed against him and he was prepared to furnish bail for his release, as such, he ought to have been released by the High Court on reasonable terms and conditions of bail.

48. It may be mentioned that learned counsel for the petitioner had contended that the extended period of 90 days for filing a charge sheet would not apply to the petitioner since he is not covered by the provisions of the Lokpal and Lokayuktas Act, 2013 and therefore the maximum sentence that could be awarded to him would be 7 years under the Prevention of Corruption Act, 1988.

This argument of desperation is recorded only to be summarily rejected. Even if the petitioner is not within the purview of the Lokpal and Lokayuktas Act, 2013 he is certainly not outside the purview of the PC Act and can be prosecuted and punished for a violation of Section 13(1) thereof. There is absolutely no cogent reason for excluding the petitioner from the rigours of the PC Act as amended by the Lokpal and Lokayuktas Act, 2013.

Conclusion

49. The petitioner is held entitled to the grant of 'default bail' on the facts and in the circumstances of this case. The Trial Judge should release the petitioner on 'default bail' on such terms and conditions as may be reasonable. However, we make it clear that this does not prohibit or otherwise prevent the arrest or re-arrest of the petitioner on cogent grounds in respect of the subject charge and upon arrest or re-arrest, the petitioner is entitled to petition for grant of regular bail which application should be considered on its own merit. We also make it clear that this will not impact on the arrest of the petitioner in any other case.

50. We allow the petition and set aside the judgment and order of the High Court.

51. The companion petition, being is rendered infructuous and is dismissed as such.

52. By way of a footnote, we may add that it is time that the reports of the Law Commission of India and the decision of this Court in Prakash Singh are given very serious thought and in addition a greater degree of professionalism is introduced in investigations into offences along with scientific methods and techniques of investigation and the use of technology.

...........................J

(Madan B. Lokur)

New Delhi;

August 16, 2017

Rakesh Kumar Paul Vs. The State of Assam

[Special Leave to Appeal (CRL.) No. 2009 of 2017]

[Special Leave to Appeal (CRL.) No. 2176 of 2017]

Prafulla C. Pant, J.

I have the benefit of going through the draft judgment authored by My Lord Hon'ble Justice Madan B. Lokur. Agreeing with the importance of right of personal liberty, with great regard to His Lordship, I beg to differ on the interpretation of Section 167(2)(a)(i) of the Code of Criminal Procedure 1973, and in the facts and circumstances of the case at hand, in my opinion, both the appeals are liable to be dismissed. I express my opinion in the matter as under:-

2. These appeals are directed against the order dated 11.01.2017, passed by the High Court of Guwahati in Bail Application No.23/2017 and the order dated 13.2.2017 in Bail Application No.136/2017, wherein the bail applications filed by the appellant under Section 439 of the Code of Criminal Procedure 1973, have been rejected.

3. Prosecution story in short is that the appellant - Rakesh Kumar Paul was working as the Chairman of the Assam Public Service Commission (APSC) from 11.12.2013. On 27.10.2016 an FIR No. 936 of 2016 was lodged by one Dr. Angshumita Gogoi for offences under Sections 7, 13(1)(b)(2) of the Prevention of Corruption Act 1988 (For short "PC Act") at Police Station Dibrugarh, Assam stating that one Mr. Nabakanta Patir contacted her and asked her to pay Rs.10,00,000/- (Rupees ten lacs only) to him for recruiting her as Dental Surgeon in the selection conducted by APSC.

Upon her intimation to the police, a trap was laid up, wherein Nabakanta Patir was apprehended in his residential premises located at Circuit House Road while he was receiving the amount from the informant. He was arrested and it was found that there was a network of such illegal activities to recruit persons for government service in connivance and conspiracy of other persons. Investigation revealed that the 34 appellant being the Chairman of the APSC was involved in running a network to recruit people to government services in the state in connivance and conspiracy with others.

He was found having direct access to the said Nabakanta Patir. During the search at the residence of the appellant, cash amounting to Rs.10,00,000/- (Rupees ten lacs only) answer scripts of the APSC Examination were recovered which contained extra marks bearing the signature of the invigilator including the APSC tabulation sheet, master paper of answer scripts, draft copy of APSC answer booklets including instructions part from a particular printing press of the brother of the appellant.

The Papers were supposed to be printed at the Government Printing Press as per the APSC provisions, but they were made to be printed at the private press without any authority. Telephonic conversation records revealed that Nabakanta Patir was in contact with a candidate regarding appointment for the post of BDO also for the year 2016. Some other recoveries were also made from his office and the printing press. The appellant was arrested on 4.11.2016 and was produced before the Judge, Special Court, Guwahati on 5.11.2016, wherein he was remanded to custody.

4. The present appellant first preferred a regular bail 35 application before the Special Judge which was dismissed on 20.12.2016. Thereafter, in January 2017, he filed Bail Application No. 23 of 2017 before the High Court of Guwahati under Section 439 of the Code of Criminal Procedure 1973 (for short "the Code"). It is significant to note that this application was for regular bail on merits as is evident from a perusal of the same. As such, there was no ground taken in the petition to enlarge the appellant on default bail for non filing of chargesheet within a period of sixty days.

This issue will be addressed later in the judgment. The bail application came to be disposed on 11.1.2017. It is to be noted that the arguments made before the High Court were predominantly based on the ground that the accused was entitled to bail under Section 167(2) of the code since the chargesheet was not filed within a period of sixty days. The counsel for the accused argued that since the maximum punishment u/s 13(2) of the PC Act 1988 was seven years, the charge sheet was to be filed within sixty days, i.e. upto 04.01.2017, but since chargesheet was not filed, the accused is entitled to bail under Section 167(2) of the Code.

It was also argued that assuming the PC Act was amended by the Lokpal and Lokayuktas Act, 2013 the punishment under Section 13(2) as amended will extend to 10 years and in that case also the 36 chargesheet had to be filed within 60 days. He placed reliance on the judgment of the decision of this court in the case of Rajeev Chaudhary vs. State (NCT) of Delhi.

5. Counsel for the State contested the bail application before the High Court by stating that upon the amendment of Section 13(2) of the PC Act 1988 by the Lokpal and Lokayuktas Act, 2013 which came into effect from 16.1.2014, the maximum punishment

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