/2022 INSC 0190/ REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NO. 388 OF 2022 (ARISING OUT OF SLP (CRL.) NO. 8438 OF 2021) DEVADASSAN …APPELLANT Versus THE SECOND CLASS EXECUTIVE MAGISTRATE, RAMANATHAPURAM & ORS. ...RESPONDENT(S) JUDGMENT J.K. Maheshwari, J . Leave granted. 2.     Assailing  the  order  dated  22.7.2021 passed   in   Criminal RC(MD) No. 379 of 2021 and Crl. MP (MD) No. 3829 of 2021 by the   Madras   High   Court,   Madurai   Bench,   confirming     the   order dated  13.5.2021  of   the   respondent   No.  1  in   MC   No.  95  of   2021 (A3),  the present appeal has been filed by the appellant. 3.     The   facts   in   brief   are,   the   respondent   No.   1   and   the High   Court   found   the   appellant   guilty   for   breach   of   the conditions of bond and punished him in exercise of power under Section   122(1)(b)   of     the   Code   of   Criminal   Procedure   (in   short “Cr.P.C.”).  The orders impugned indicate that the appellant was 1 indulged   in   criminal   activities,   however,   the   respondent   No.   1 after   notice   and   affording   opportunity,   passed   order   on 24.2.2021   under   Section   117   read   with   Section   110(e)   Cr.P.C.. In compliance, the appellant executed a bond to   maintain good behaviour and peace for a period of one year and also undertook to   pay   Rs.   50,000/­   as   penalty   to   the   Government   in   case   of breach   or   else   face   the   proceedings   under   Section   122(1)(b) Cr.P.C.  Even on execution of bond, he was found involved in an offence   of   commission   of   murder,   registered   by   Uchipuli   Police Station   as   Crime   No.   149   of   2021   under   Sections 147/148/342/302   read   with   109/120(B)   IPC.     The   respondent No. 1 vide order dated 13.5.2021 found him guilty for breach of bond however,   ordered his arrest and sent him  to the custody. The   said   order   has   been   affirmed   by   the   High   Court,   however, this appeal has been filed challenging both the orders. 4. Shri   A.   Lakshminarayanan,   learned   counsel   appearing for   the   appellant   has   strenuously   urged   that   the   orders   passed by   the   administrative   authorities   usually   do   not   follow   the procedure   prescribed   and   afford   reasonable   opportunity.     The High Court of Delhi in the case of  Aldanish vs. State of NCT of 2 Delhi   2018   SCC   online   Del   12207   issued   the   guidelines   to impart training to these officers.   Reliance has also been placed on   the   judgment   of   Madras   High   Court   in   the   case   of   Devi   vs. Executive   Magistrate   (Mad   HC)   2020   SCC   online   Mad   2706, wherein the  High Court taking a different view from the previous judgment   directed   to   place   the   matter   before   Hon’ble   the   Chief Justice   for   constituting   the   Division   Bench   to   hear   the   similar issue.   Learned counsel has also placed reliance on a judgment of  this  Court  in   Prem  Chand  vs.  Union  of India   (1981) 1 SCC 639   specifying   the   manner,   in   which   the   police   personnel   must act   upon,   but   the   personal   liberty   cannot   be   put   into   peril   on their   mercy.   Further,   placing   reliance   on   the   judgment   of   this Court in the  case of   Gopalanachari  vs.   State  of Kerala   1980 (Supp) SCC 649, learned counsel emphasized the importance of Article   21   of   the   Constitution   of   India   and   its   significance.     In view   of   the   said   submissions,     imposition   of   conditions   in   the bond without due enquiry and affording reasonable opportunity is   wholly   unjustified,   and   appellant   cannot   be   held   guilty   and may be sent to the custody unceremoniously. 3 5. On   the   other   hand,   Dr.   Joseph   Aristotle   S.,   learned counsel   representing   the   respondents   contends   that   eight criminal   cases   were   pending   against   the   appellant,   therefore bond of good behaviour was taken in exercise of the power under Section   117   Cr.P.C.   asking   security.     On   violation   of   the   said bond,  by   virtue  of the  powers conferred under   Section  122(1)(b) Cr.P.C.,   the   order   impugned   has   rightly   been   passed.       It   is urged that Chapter VIII of Cr.P.C. confer powers to the Executive Magistrate   for   taking   bond   to   keep   the   peace   and   security   for good  behaviour  from   the   suspected   persons.  Appellant   gave   the undertaking     on   breach   of   conditions  of   bond   due  to   which    he may   be   dealt   with   as   per   Section   122(1)(b)   Cr.P.C.   Later, appellant   was   found   involved   in   an   offence   of   commission   of murder, however a show cause notice was issued fixing date for appearance   on     7.5.2021.   In   the   reply   filed   by   appellant, execution   of   the   bond   has   not   been   disputed   and   making   him accused   in   a   murder   case   has   also   not   been   denied,   except   to controvert that without  proving guilt, he may not be responsible for   the   said   act.   The   competent   authority   affording   opportunity to   the   appellant,   has   rightly   passed   the   order   on   13.5.2021   on 4 establishing   violation   of   the   terms   of   the     bond   executed   on 24.2.2021   by   the   appellant.     It   is   urged   procedure   as contemplated   has   been   followed   by   the   respondents,   however, interference   was   not   called   by   the   High   Court,   to   which interference under Article 136 of Constitution  is not warranted. 6. After   hearing   learned   counsel   for   the   parties   and   on perusal   of   record,   it   appears   that   from   2012   to   January,   2021, eight   criminal   cases   were   registered   against   the   appellant, including  of simple and  grievous hurt, theft and also under the Arms Act.   After   the report received from the respondent No. 2, a   show   cause   notice   was   issued   to   the   appellant   and     enquiry was conducted by respondent No. 1.  In furtherance thereto, his statement   was  recorded  and   the   response   had   also  been   taken. The   respondent   No.   1   recorded   the   satisfaction   that   the appellant   might   cause     breach   of   peace   in   the   locality,   however directed him to furnish a bond to the sum of Rs. 50,000 without surety       for   a   period   of   one   year   under   Section   117   Cr.P.C., failing   which   he   may   serve   the   imprisonment   under   Section 122(1)(a) Cr. P.C.  or in  case of breach of conditions, recourse of Section   122(1)(b)     Cr.P.C.   may   be   taken.   The   contents   of   the 5 bond   executed   by   the   appellant     are   relevant   hence   reproduced as under: “MC No. 95/2021   ORDER   MADE   U/S   117   CR.P.C.   READ   WITH   110(E) CR.P.C. This   case   was   initiated   in   the   court   of   2 nd   Class Magistrate   and   Tahsildar,   Ramanathapuram   on   the basis of case registered in Uchipuli Police Station.   This person   was   produced   before   this   Court   on   24.2.2021. Enquiry  was conducted  in  the  court  and  the provisions mentioned in show cause notice issued was explained to DEVADHASAN   28/21,   S/O   DEIVENTHIRAN, MARAVETTIVALASAI,   in   detail   statement   and arguments of the parties were taken. Considering   all   these   facts   and   the   information received   from   inquiry,   this   Court   has   arrived   at   the conclusion at the person Name Devadhasan 28/21, s/o DEIVENTHIRAN is likely to create Breach of Peace in the locality and therefore shall be bound u/s 117 Cr.P.C. by using   a   bond   for   Rs.   50,000/­   without   sureties,   for   a period of one year from. Thus,   this   Court   of   Second   Class   Ex.   Magistrate and   Tahsildar,   Ramanathapuram   hereby   ordered   to execute   a   Bond   for   Rs.   50000/­   without   sureties,   for   a period   of   1   year   from   24.2.2021   failing   which   he   shall serve imprisonment for the above mentioned u/s 122(1) (a)   in   case   of   breach   conditions   during   the   period   of bond   the   individual   state   be   imprisonment   for   the remaining period u/s 122 (1)(b). Sd/­ Second Class Magistrate  & Tahsildar Ramanathapuram”  7. After execution of bond,   on 31.3.2021 Crime No. 141 of 2021  was  registered  joining   the   appellant   as  co­accused  for   the offences  under Sections 147/148/342/302 r/w 109/120(B) IPC 6 at P.S. Uchipuli, Ramanathapuram and breached the terms and conditions of the  bond.  A show cause notice was issued asking the     response   and   also   sought   appearance   of   appellant     before the respondent No. 1 on 7.5.2021.  He submitted his explanation and his statement was recorded.  The respondent No. 1 affording opportunity     passed   the   order   on   13.5.2021   holding   the appellant   guilty   for   violation   of   the   terms   and   conditions   of   the bond     and     punished   under   Section   122(1)(b)   Cr.P.C.   In pursuance of the order, he is arrested and sent to prison.  It is to observe   that   Chapter   VIII   of   Cr.P.C.   confer   powers   to   the Executive   Magistrate   to   take   bond   for   maintaining   security   and for keeping the peace and good behaviour by the citizens. As per Section   107   Cr.P.C,     on   receiving   the   information,   that   any person is likely to commit a breach of peace or disturb the public tranquility   or   to   do   any   wrongful   act,   the   Executive   Magistrate may   have   power   to   show   cause   on   violation   of   the   terms   of   the bond so executed for maintaining peace.   As per Section   108 of Cr.P.C.,   similar   power   has   been   given   for   maintaining   the security   for   good   behaviour   from   persons   disseminating seditious matters. Similarly, to take security  for  good behaviour 7 from   suspected   persons   and   habitual   offenders,   powers   under Sections   109   and   110   Cr.P.C.     have   been   conferred   upon   the Executive Magistrate.  In the present case, the order was passed under  Sections  111  and  117  Cr.P.C.  for  security.     On  violation, recourse,   specified   under   Section   122   Cr.P.C.   is   permissible. Therefore, the Legislature introduced the said Chapter conferring powers   on     the   authorities   to   take   action   for   violation   of   peace and   tranquility   in   public   order   by   the   citizens   of   the   locality, otherwise,  by  following  the    procedure  as  prescribed, the  action may be taken by the competent authority. 8. Learned   counsel   for   the   appellant   has     heavily   relied upon   the   directions   issued   by   the   Delhi   High   Court   as   well   as Madras   High   Court   in   the   cases   of   Aldanish   &   Devi   (supra) emphasizing     in   general   that   the   administrative   officers   do   not follow   the   procedure,   so   prescribed   and   also   relied   upon   the judgment   of   Gopalanachari   (supra)   emphasizing     the importance   of   Article   21   of   the   Constitution   of   India   affecting personal   liberty   of   the   citizens.   But,   in   the   facts   of   the   case   at hand, nothing has been brought on record that how and in what manner   the   procedure   contemplated   under   Chapter   VIII   of 8 Cr.P.C. has not been followed.   It is a trite law that by following the   procedure   established   by   law,   the   personal   liberty   of   the citizens can be dealt with.  Looking to the facts of this case,  the bond   executed     by   the   appellant   on   24.2.2021   under     Section 110 read with  Section 117 Cr.P.C.  has been  violated by  him  on account   of   his   involvement   in   a   criminal   case,   registered subsequently.       In   the   present   case,   the   bond   executed   by   the appellant   has   not   been   questioned.     In   fact,   the   subsequent action of passing the order dated 13.5.2021   sending him to the custody due to   violation of the bond as per the mandate of law has been assailed.   As per  the discussion made hereinabove, in our considered opinion, the order passed by respondent No. 1 is after   following   the   procedure,   so   prescribed   and   affording   due opportunity   to   the   appellant.     The   High   Court   has   rightly affirmed the said order. In the facts,  the argument advanced by the   learned   counsel   for   the   appellant   cannot   be   countenanced. 9. In view of the discussion made hereinabove, we are of the considered   view   that   the   orders     passed   by  the   High  Court   and respondent No. 1 do not call for any interference.  Therefore, this appeal  is bereft of any merit, hence dismissed.    9 ………………………….J. [ INDIRA BANERJEE ]        ....………………………J.  [ J.K. MAHESHWARI ] NEW DELHI; MARCH 9, 2022. 10