1997 INSC 0341 SUPREME COURT OF INDIA State through the CBI Vs. B.L. Verma (Dr.A.S.Anand and S.B.Majmudar JJ.) 17.03.1997 ORDER The Text below is only a summarized version of the order pronounced Allegation made against respondent who was public servant at time of commission of offence. High Court held that no cognizance of offence can be taken against respondent in absence of sanction by competent authority. Supreme Court upheld decision of High Court and held petitioner can activate prosecution against respondent after grant of sanction by competent authority.