2008 INSC 1441 SUPREME COURT OF INDIA Hari Prasad Chhapolia Vs. Union of India (Dr. Arijit Pasayat and G.S. Singhvi JJ.) 20.06.2008 JUDGEMENT Dr.Arijit Pasayat, J. 1. This appeal was filed challenging the correctness of the judgment of a learned Single Judge of the Orissa High Court. The appellant-Hari Prasad Chhopolia was convicted for offences punishable under Sections 135(b)(1) of the Customs Act, 1962 (in short the `Customs Act') and Section 85 (ii), (iii), (viii) and (ix) of the Gold (Control) Act, 1968 (in short the `Gold Act') by the trial Court. The High Court by the impugned order set aside the conviction and sentence for the offence punishable under Section 135(b)(1) of the Customs Act while upholding the conviction for the offence punishable under Section 85 of the Gold Act. Leave was granted by this Court by order dated 17.1.2002. The matter was listed for hearing on 7.6.2007 when none appeared for the appellant. The matter was adjourned to 12.6.2007 when it was mentioned that the appellant-Hari Prasad Chhapolia has died. Learned counsel for the appellant wanted to take instructions and, therefore, the matter was directed to be listed after three weeks. The matter was listed on 17.7.2007 when on the prayer made by the learned counsel for the appellant the matter was adjourned by four weeks. On 29.8.2007 the following order was passed: "Learned counsel for the appellant prays for time. From the order sheet, it is clear that on June 12, 2007 the matter was called for final hearing before the vacation Bench. At that time, it was stated that the appellant has expired. The learned counsel for the appellant sought time to get instructions. Accordingly, the matter was adjourned. Again the matter was placed on July 17, 2007 and on that day also order was passed to list the matter after four weeks. Even today, learned counsel for the appellant prays for time. As a last chance, list the matter after two weeks." 2. On 25.10.2007 six weeks' time was granted to the counsel to file vakalatnama and memo of appearance on behalf of legal heirs of the deceased appellant. It is to be noted that by that time no application for bringing on record the legal heirs of the deceased appellant had been filed. Again on 11.12.2007, at the request of learned counsel who appeared for the deceased 1 SpotLaw appellant, the matter was directed to be listed after one week. On 11.6.2008, on request the matter was directed to be listed today. It appears that an application has been filed on 4.1.2008 for substitution for bringing legal representatives of the appellant on record along with the application for condonation of delay. The only ground indicated in the application seeking condonation was that the legal heirs of the appellant were not aware that the death of their father has to be intimated to the counsel at Delhi for preparing and filing the application for substitution. The moment they knew about this requirement they contacted their counsel and application has been filed on 4.1.2008. 3. Learned Additional Solicitor General appearing for the respondent submitted that there is no scope for accepting the application. Section 394 of the Code of Criminal Procedure, 1973 (in short the `Code') has no application to an appeal before the Supreme Court. In any event, time statutorily prescribed is 30 days. In the instant case, application has been filed nearly after one year of the death of the appellant- Hari Prasad Chhapolia. Therein also no explanation has been offered as to why the application was filed after such a long time. Accordingly, he submitted that there is no scope for condoning delay beyond the period of 30 days. 4. In State of A.P. v. S. Narasimha Kumar and Ors.1, it was noted as follows: "6. In Bondada Gajapathi Rao v. State of Andhra Pradesh2 three-judge Bench of this Court was dealing with the situation as to whether appeal by special leave against sentence of imprisonment abates on the death of the accused/appellant. Three separate judgments were rendered by the Hon'ble Judges. The principles as can be culled out from the said decision are as follows: (though rendered in the context of the Old Code are equally applicable under the Cr.P.C.). (1) Section 431 of the Old Code does not apply proprio vigore to a case of appeal filed with the special leave of the Supreme Court granted under Article 136 of the Constitution of India, 1950 (in short the `Constitution') when the appellant-accused dies pending the appeal. (2) But where the appeal is against sentence of fine, the appeal may be permitted to be continued by the legal representatives of the deceased appellant accused. There is no provision making such appeals abate. If they can be continued when arising under the Old Code, there is no reason why they should not be continued when arising under the Constitution. If revision petitions may be allowed to be continued after the death of the accused so should appeals, for between them no distinction in principle is possible for the purpose of continuance. (3) The principle on which the hearing of a proceeding may be continued after the death of an accused would appear to be the effect of the sentence on his property in the hands of his legal representatives. If the sentence affects that property, the legal representatives can be said to be interested in the proceeding and allowed to continue it. 2 SpotLaw (4) But where the sentence is not one of fine but of imprisonment, which on the death of the accused becomes infructuous, the sentence does not affect the property of the deceased-accused in the hands of his legal representatives, and therefore, the appeal, in such a case, would abate, upon the death of the accused. (5) In fact that the accused was a government servant and was under suspension during the trial and the fact that if the conviction and sentence were set aside, his estate would be entitled to receive full pay for the period of suspension, cannot be said to affect his estate, because, the setting aside of the sentence would not automatically entitle the legal representatives to the salary. It would be extending the principle applied to the case of a sentence of fine, if on the basis of it appeal against imprisonment is allowed to be continued by the legal representatives after the death of the appellant and for such an extension there is no warrant. Reference was made to Pranab Kumar Mitra vs. State of West Bengal and Anr.3. 5. In S.V. Kameswar Rao and Anr. v. State (A.C.B. Police, Karnool District, and Andhra Pradesh)4, it was inter-alia observed as follows: "5. Section 394 of the Code of Criminal Procedure reads that every appeal shall finally abate on the death of the appellant. The proviso to that section says that where the appeal is against a conviction and sentence of death or of imprisonment and the appellant dies during the pendency of the appeal, any of his relatives, which expression is defined by the explanation appended to this proviso may within 30 days of the death of the appellant, apply to the appellate court for leave to continue the appeal; and if leave is granted, the appeal shall not abate. In the present case, none of the relatives of the deceased within the term of the explanation to the proviso has approached this Court within 30 days for leave to continue the appeal. This present application is filed nearly after a period of 10 years. No explanation is given in this application for not approaching the court within that prescribed period and no sufficient cause is shown for condonation of such undue and inordinate delay of 10 years. A decision of this Court in P.S.R. Sadhanantham v. Arunachalam is relied on in the petition wherein it has been held thus: (SCC p. 145, para 7) "Article 136 is a special jurisdiction. It is residuary power; it is extraordinary in its amplitude, its limit, when it chases injustice, is the sky itself." 6. In Harnam Singh v. The State of Himachal Pradesh5 at paras 7, 14 and 15) it was observed as follows: "7. The appeal before us was filed by special leave granted under Article 136 of the Constitution and is neither under Section 411-A(2) nor under Section 417 nor under any other provision of Chapter XXXI of the Code. Plainly therefore, Section 431 has no application and the question whether the appeal abated on the death of the appellant is not governed strictly by the terms of that section. But, in the interests of 3 SpotLaw uniformity, there is no valid reason for applying to appeals under Article 136 a set of rules different from those which govern appeals under the Code in the matter of abatement. It is therefore necessary to find the true meaning and scope of the provision contained in Section 431. Xx xx 14. If this be the true interpretation of Section 431, there is no reason why the same principle ought not to be extended to criminal appeals filed in this Court under Article 136 of the Constitution. Accordingly the widow of the deceased appellant who has been brought on the record of the appeal as his legal representative is entitled to continue the appeal as the sentence of fine directly affects the property which would devolve on her on the death of her husband. 15. In Bondada Gajapathy Rao v. State of A.P. the appellant was convicted by the High Court under Section 302 of the Penal Code and was sentenced to imprisonment for life. He filed an appeal in this Court by special leave but died during the pendency of the appeal. His sons and daughter applied for substitution as his legal representatives contending that the conviction of their father had resulted in his removal from Government service and if the conviction were set aside the estate will be able to claim the arrears of salary from the date of conviction till the date of his death. This Court declined to permit the legal representatives to continue the appeal on the ground that the claim on the strength of which they sought permission to continue the appeal was too remote. This decision is distinguishable as the appeal was not from a sentence of fine and as the interest of the legal representatives was held to be contingent and not direct. Even if the conviction were set aside, the legal representatives would not have automatically got the arrears of salary due to their father." 7. In view of what has been stated by this Court in the afore-noted cases the principles embodied in Section 394 of the Code can be pressed into service in appeals before this Court. It is true that the period of 30 days has been statutorily fixed for making an application by the legal heirs. In the instant case, the application was filed nearly after one year. We need not go into the question as to whether there is scope for condonation of delay as no acceptable explanation has been offered for the delayed presentation. 8. Several times the matter was adjourned at the request of learned counsel who appeared for the original appellant. The plea that the legal heirs did not know the requirement is clearly without any substance. The appeal has abated on the death of the appellant and is disposed of accordingly. 1(2006 (5) SCC 683) 2(AIR 1964 SC 1645) 3(AIR 1959 SC 144) 4(1991 Supp (1) SCC 377) 5(1975 (3) SCC 343 4 SpotLaw