2000 INSC 0361 SUPREME COURT OF INDIA Surendra Pandey Vs. State of Bihar (G. B. Pattanaik and U. C. Banerjee JJ.) 10.03.2000 ORDER The Text below is only a summarized version of the order pronounced Held that sanction under section 197 CrPC should be obtained before taking cognizance of the offence complained considering the fact that the accused entered the premises by an order passed by the CJM, Buxar and the act was connected with the discharge of official duty.