/2023 INSC 0278/ NON­REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NO. 1088 OF 2023 (Arising out of S.L.P. (Crl.) No.4517 of 2019) DR. S.M. MANSOORI (DEAD) THR. L.R.   …APPELLANT versus SUREKHA PARMAR & ORS.       ...RESPONDENTS J  U  D  G  M  E  N  T ABHAY S. OKA, J . 1. Leave  granted.    We  have  heard  the  learned counsel appearing   for   the   appellant   and   the   learned   counsel appearing   for   the   private   respondents   as   well   as   for   the State.  FACTUAL ASPECTS  2. The appellant filed a complaint under Section 200 of the Code of Criminal Procedure, 1973 (for short, ‘Cr.P.C.’) in   the   Court   of   the   learned   Judicial   Magistrate   (First Class)   at   Anuppur.     Cognizance   of   the   offences punishable under Sections 147, 323, 342, 504 and 506­B Criminal Appeal @ S.L.P.(Crl.) No.4517 of 2019 Page 1 of 9 of the Indian Penal Code, 1860 (for short, ‘IPC’) was taken by   the   learned   Judicial   Magistrate   on   the   basis   of   the complaint. 3. The   original   appellant   was   the   complainant.     The appellant (1.1) – Dr. Mushtaq Mansoori is the son of the original   appellant.     Dr.   Mushtaq   was   married   to   one Mehjabi   Anjum.     On   the   basis   of   a   complaint   filed   by Mehjabi on 18 th  January 2000, a First Information Report (F.I.R.) was registered by Mahila Police Station, Jabalpur against   the   appellant   and   their   family   members   for   the offences   punishable   under   Section   498­A,   and   Section 506 read with Section 34 of IPC as well as Section 3 read with Section 4 of the Dowry Prohibition Act, 1964. 4. The  allegation  in  the complaint  filed by   the original appellant is that on 6 th   July 2000, the first respondent – Smt. Surekha Parmar, the then Asst. Sub­Inspector (ASI) of   the   Mahila   Police   Station,   Jabalpur   along   with   other police   personnel   shown   as   accused   in   the   complaint came   to   Anuppur   to   arrest   the   appellant   and   his   family members.     It   is   pointed   out   that   the   appellant   and   his family   members   were   staying   within   the   jurisdiction   of Anuppur Police Station.  The first respondent entered the jurisdiction   of   another   Police   Station   to   arrest   the appellant and his family members. Criminal Appeal @ S.L.P.(Crl.) No.4517 of 2019 Page 2 of 9 5. The   case   made   out   in   the   complaint   is   that   on   7 th July  2000 at about  05:30 a.m., the first  respondent  and other police personnel entered the house of the appellant in   Anuppur.     The   first   respondent   along   with   others started   abusing   and   beating   the   original   appellant   with kicks   and   fists.     He   was   dragged   out   of   his   room   by holding   his   hair.     The   first   respondent   and   other   police personnel   assaulted   the   appellant   (1.1)   with   kicks,   fists and   dandas.     It   is   alleged   that   due   to   the   injuries sustained   by   him,   the   appellant   (1.1)   fell   down.     At   that time, the first respondent snatched a gold chain weighing about   one   and   a   half   tolas   worn   by   the   appellant   (1.1). The   other   police   personnel   dragged   the   younger   brother of the appellant (1.1) to the original appellant’s room and while   doing   so,   hurled   filthy   abuses   at   him.     He   was assaulted   by   the   other   police   personnel   accompanying the first respondent.   Thereafter, by showing a pistol, the first   respondent   and   co­accused   Laxmi   took   out   cash amount   of   Rs.15,000/­   from   almirah   along   with   four golden ornaments. 6. A crowd gathered outside the house of the appellant and   some   of   them   questioned   the   authority   of   the   first respondent.  At that time, the first respondent threatened the   crowd   and   the   persons   who   were   challenging   her authority.     Thereafter,   the   original   appellant   and   other Criminal Appeal @ S.L.P.(Crl.) No.4517 of 2019 Page 3 of 9 members of his family were handcuffed and made to walk up   to   the   Police   Station   at   Anuppur   where   they   were detained.   After some local residents arrived at the Police Station   to   enquire   about   the   appellant   and   his   family members, the first respondent told them to persuade the appellant   to   give   her   Rs.30,000/­,   failing   which,   she would   torture   the   arrested   persons.     Subsequently,   the appellant and her family members were taken by the first respondent to Jabalpur  and were detained in the lockup of Mahila Police Station. 7. The   first   respondent   and   others   approached   the High Court of Madhya Pradesh by filing a petition under Section   482   of   Cr.P.C.   for   quashing   the   complaint.     On 17 th   May   2010,   the   petition   was   dismissed   by   the   High Court of Madhya Pradesh. 8. The   learned   Magistrate   framed   charges   against   the first   respondent   for   the   offences   punishable   under Sections   147,   323,   504,   506(2)   read   with   Section   34   of IPC.   The said order was subjected to a challenge by the first   respondent   before   the   Sessions   Court   by   filing   a Revision   Application,   which   was   dismissed.     Being aggrieved by the orders of the learned Magistrate and the learned   Sessions   Court,   the   first   respondent   filed   a petition   under   Section   482   of   Cr.P.C.   before   the   High Criminal Appeal @ S.L.P.(Crl.) No.4517 of 2019 Page 4 of 9 Court.     By   the   impugned   judgment,   the   High   Court proceeded   to   quash   the   charges   framed   against   the   first respondent   on   the   ground   that   a   prior   sanction   under Section 197 of Cr.P.C. was not obtained. SUBMISSIONS 9. The   submission   made   by   the   learned   counsel appearing   for   the   appellant   is   that   at   this   stage,   the correctness   of   the   accusations   in   the   complaint   filed   by the   appellant   cannot   be   gone   into.     The   learned   counsel submitted   that   going   by   the   allegations   made   in   the complaint, it cannot be said that the impugned actions of the   first   respondent   were   taken   while   acting   or purporting to act in discharge of her official duty. 10. The   learned   counsel   representing   the   first respondent   as   well   as   the   State   submitted   that   on   the basis   of   the   F.I.R.   registered   at   Mahila   Police   Station   at Jabalpur, the first respondent and other police personnel came to Anuppur  to arrest the appellant.   Therefore, the first respondent visited the house of the appellant in the discharge of her official duty.   In any case, it can be said that   the   first   respondent   purported   to   act   in   the discharge   of   her   duties.     Therefore,   the   High   Court   has rightly   come   to   the   conclusion   that   the   complaint   was Criminal Appeal @ S.L.P.(Crl.) No.4517 of 2019 Page 5 of 9 liable   to   be   dismissed   on   the   ground   that   a   sanction under Section 197 of Cr.P.C was required. 11. The   learned   counsel   appearing   for   the   appellant submitted  that  the   first  respondent   had  raised  the  issue of sanction by filing earlier application under Section 482 of Cr.P.C. before the High Court, which was dismissed on 17 th   may   2010.     He   would,   therefore,   submit   that   the issue of absence of sanction cannot be agitated now.  The learned   counsel   appearing   for   the   first   respondent contended   that   in   the   said   judgment,   the   issue   of sanction has been expressly kept open. OUR VIEW 12. We   have   considered   the   submissions   and   perused the   judgment  dated  17 th   May  2010  of  the   High  Court  on the   earlier   petition   filed   by   the   first   respondent   under Section   482   of   Cr.P.C.     In   paragraph   7,   the   High   Court held thus: “ 7.  Apparently, the bar contained in Section 197   of   the   Code   would   not   be   attracted   to the aforesaid facts and circumstances of the present   case   simply   because   the   police officers   had   exceeded   their   authority   in proceeding to arrest the accused persons at Criminal Appeal @ S.L.P.(Crl.) No.4517 of 2019 Page 6 of 9 Anuppur   which   was   not   within   the territorial   jurisdiction   of   the   Mahila   Police Station   of   Jabalpur.     They   ought   to   have contacted the local police; apprised the local police   officials   of   the   matter   and   solicited their   assistance   in   effecting   arrest   of   the accused persons.” 13. In paragraph 11, the High Court held thus:  “ 11.   For these reasons, it is not possible to conclude   that   the   allegations   made   in   the complaint   even   if   taken   at   their   face   value and   accepted   in   their   entirety,   would   not constitute   any   offence   against   the petitioners.     Moreover,   the   conclusion that   Section   197   is   a   bar   to   the prosecution   of   the   petitioners   police officers   would   be   a   premature conclusion. ”                         (emphasis added) Criminal Appeal @ S.L.P.(Crl.) No.4517 of 2019 Page 7 of 9 14. The   aforesaid   judgment   of   the   High   Court   has become   final.     On   the   basis   of   material   on   record,   the High Court had held that in the facts of the case, it would be premature to hold that Section 197 of Cr.P.C. is a bar to   the   prosecution.     This   observation   holds   good   even today,   inasmuch   as   the   evidence   has   not   been   adduced in the complaint.  15. Going by the assertions in the complaint filed by the appellant,   prima   facie,   it   appears   that   without   any authority,   the   first   respondent,   along   with   other   police personnel, entered the house of the appellant early in the morning   and   committed   the   offences   alleged   against them.     Looking   at   the   nature   of   the   allegations   in   the complaint, at this stage, it is impossible to conclude that the   acts   allegedly   done   by   the   first   respondent   were committed by her while acting or purporting to act in the discharge of her official duty.  Therefore, at this stage, we cannot   conclude   that   a   sanction   under   Section   197   of Cr.P.C. was required.     In the  facts of  the  case, the final view on this issue can be taken only after the evidence is recorded.     Therefore,   there   was   no   reason   for   the   High Court   to   quash   the   proceedings   at   this   stage   on   the Criminal Appeal @ S.L.P.(Crl.) No.4517 of 2019 Page 8 of 9 ground   that   a   sanction   under   Section   197   was mandatory. 16. Accordingly,   the   impugned   judgment   is   set   aside and   the   order   of   the   learned   Trial   Court   of   framing charges is restored.   The appeal is, accordingly, allowed. However,   we   make   it   clear   that   the   observations   and findings   recorded   in   this   judgment   are   for   limited purposes   of   considering   a   challenge   to   the   order   of   the High Court.   Nothing  observed in this judgment  shall be construed   as   any   final   adjudication   on   the   merits   of   the pending complaint including the issue of sanction.  ….……………J.           (Abhay S. Oka) .………………J.           (Rajesh Bindal) New Delhi; April 12, 2023.    Criminal Appeal @ S.L.P.(Crl.) No.4517 of 2019 Page 9 of 9