Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 19, Cited by 5]

Bombay High Court

Sunny Kamalsingh Mathur vs Office Of The Commissioner Of Police on 14 October, 2008

Author: Bilal Nazki

Bench: Bilal Nazki, A.A. Kumbhakoni

                                        1




                                                                          
             IN THE HIGH COURT OF JUDICATURE AT BOMBAY

                    CRIMINAL APPELLATE JURISDICTION




                                                  
               CRIMINAL WRIT PETITION NO. 1923  OF 2008

                                                                DIST.: MUMBAI




                                                 
    Sunny Kamalsingh Mathur,                              ]
    Age 45, Indian Inhabitant of Mumbai,                  ]
    Residing at 44/45, Pamak House,                       ]




                                       
    Room No. 209, 2nd Floor, Ram Mandir Road,             ]
    Khardanda, Bandra, Mumbai
                          ig                              ]            ...Petitioner

              Versus
                        
    1. Office of the Commissioner of Police               ]
      for Greater Mumbai, having office at                ]
      Opposite to Crawford Market, D.N. Road,             ]
      Brihan Mumbai                                       ]
       


    2. State of Maharashtra                               ]
    



      through Home Department, Mantralaya,                ]
      Mumbai 400 032                                      ]

    3. Senior Inspector of Police,                        ]





      Anti Trafficking Cell, Social Service Branch,       ]
      Crime Branch, CID, Opposite to Crawford             ]
      Market, Brihan Mumbai                               ]      ...Respondents.





    Mr. M.M. Vashi for the Petitioner

    Dr. F.R. Shaikh, Additional Public Prosecutor, for the State.


                                         CORAM:  B ILAL NAZKI
                                                              and
                                                A.A. KUMBHAKONI, JJ.

                    DATE OF RESERVING THE JUDGMENT:   25-9-2008



                                                  ::: Downloaded on - 09/06/2013 13:58:31 :::
                                        2
                       DATE OF PRONOUNCING:  14-10-2008.           




                                                                         
                                                
    JUDGMENT (Per Bilal Nazki, J.):

-

1. Rule. Heard forthwith. Respondents waive service.

2. An order passed by the Commissioner of Police in terms of Section 18 of the Immoral Traffic (Prevention) Act, 1956 (hereinafter referred to as "the Act") has been challenged in this petition. By the order under Section 18(1)(b), the Magistrate directed the petitioner that during the period of one year from the date of the order, he shall obtain his previous approval before leasing / letting out or handing over the possession of the said premises to any other person. This order was passed after a show-cause notice was given to the petitioner, and he was heard.

3. The allegations against the petitioner were based on a report received by the Magistrate / Commissioner from the Senior Inspector of Police, Anti Trafficking Cell. The material placed before the Commissioner / Magistrate revealed that on 28th August, 2007, the ::: Downloaded on - 09/06/2013 13:58:31 ::: 3 premises, Bungalow No. 27, 1st Floor, Dr. Ambedkar Road, Pali Village, Khar (West), Mumbai, were raided and searched under Section 15 of the Act by the Special Police Officer. During the raid, the petitioner was found along with his associates (pimps) carrying on prostitution by keeping three girls. The names of these girls are given. They were aged between 18 and 19 years, and the girls were rescued from the aforesaid premises. The petitioner was arrested as the landlord / owner, his three associates were also arrested as pimps. Then the Commissioner of Police was satisfied that the petitioner and his associates were in possession of the premises, which were being used improperly for prostitution as a brothel for carrying on illegal trade within the meaning of Section 7(1) of the Act, and the aforesaid premises fall within two hundred metres from a temple and a sports academy. These allegations were found substantiated and, therefore, the impugned order was passed.

4. The learned counsel for the petitioner has only attacked this order on one ground, which has not been taken in the petition, but has been argued at length. He submitted that the Hon'ble Supreme Court has laid down the law that action under Section 18(1) of the Act cannot ::: Downloaded on - 09/06/2013 13:58:31 ::: 4 be taken till prosecution under Section 3 or 7, as the case may be, is not initiated and disposed of. In order to appreciate the argument made by the learned counsel for the petitioner and also to understand the law laid down by the Hon'ble Supreme Court in its Constitution Bench Judgment reported in A.C. Aggarwal, Sub-Divisional Magistrate, Delhi, & Anr. v.

Mst. Ram Kali, etc., reported in AIR 1968 S.C. 1, certain provisions of the Act need to be looked into.

5. Section 3 of the Act lays down as under:-

"Punishment for keeping a brothel or allowing premises to be used as a brothel.--
(1) Any person who keeps or manages, or acts or assists in the keeping or management of, a brothel shall be punishable on first conviction with rigorous imprisonment for a term of not less than one year and not more than three years and also with fine which may extend to two thousand rupees and in the event of a second or subsequent conviction, with rigorous imprisonment for a term of not less than two years and not more than five years and also with fine which may extend to two thousand rupees.
(2) Any person who --
(a) being the tenant, lessee, occupier or person in charge of any premises, uses, or knowingly allows any other person to use, such premises or any part thereof as a brothel, or ::: Downloaded on - 09/06/2013 13:58:31 ::: 5
(b) being the owner, lessor or landlord of any premises or the agent of such owner, lessor or landlord, lets the same or any part thereof with the knowledge that the same or any part thereof is intended to be used as a brothel, or is willfully a party to the use of such premises or any part thereof as a brothel, shall be punishable on first conviction with imprisonment for a term which may extend to two years and with fine which may extend to two thousand rupees and in the event of a second or subsequent conviction, with rigorous imprisonment for a term which may extend to five years and also with fine.
(2A) For the purposes of sub-section (2), it shall be presumed until the contrary is proved, that any person referred to in clause (a) or clause (b) of that sub-section, is knowingly allowing the premises or any part thereof to be used as a brothel, or, as the case may be, has knowledge that the premises or any part thereof are being used as a brothel, if,--
(a) a reprot is published in a newspaper having circulation in the area in which such person resides to the effect that the premises or any part thereof have been found to be used for prostitution as a result of a search made under this Act; or
(b) a copy of the list of all things found during the search referred to in clause (a) is given to such person.
(3) Notwithstanding anything contained in any other law for the time being in force, on conviction of any person referred to in clause (a) or clause(b) of sub-section (2) of any offence under that sub-section in respect of any premises or any part thereof, any lease or agreement under which such premises have been leased out or are held or occupied at the time of the commission of the ::: Downloaded on - 09/06/2013 13:58:31 ::: 6 offence, shall become void and inoperative with effect from the date of the said conviction."

6. Section 7 reads as follows:

"Prostitution in or in the vicinity of public places.--
(1) Any person, who carries on prostitution and the person with whom such prostitution is carried on, in any premises,--
(a) which are within the area or areas, notified under sub-

section (3), or

(b) which are within a distance of two hundred metres of any place of public religious worship, educational institution, hostel, hospital, nursing home or such other public place of any kind as may be notified in this behalf by the Commissioner of Police or magistrate in the manner prescribed, shall be punishable with imprisonment for a term which may extend to three moths.

(1A) Where an offence committed under sub-section (1) is in respect of a child or minor, the person committing the offence shall be punishable with imprisonment of either description for a term which shall not be less than seven years but which may be for life or for a term which may extend to ten years and shall also be liable to fine:

Provided that the court may, for adequate and special reasons to be mentioned in the judgment, impose a sentence of imprisonment for a term of les than seven years.
(2) Any person who--
(a) being the keeper of any public place knowingly permits ::: Downloaded on - 09/06/2013 13:58:31 ::: 7 prostitutes for purposes of their trade to resort to or remain in such place; or
(b) being the tenant, lessee, occupier or person in charge of any premises referred to in sub-section (1) knowingly permits the same or any part thereof to be used for prostitution; or
(c) being the owner, lessor or landlord, of any premises referred to in sub-section (1), or the agent of such owner, lessor or landlord, lets the same or any part thereof with the knowledge that the same or any part thereof may be used for prostitution, or is wilfully a party to such use, shall be punishable on first conviction with imprisonment for a term which may extend to three months, or with fine which may extend to two hundred rupees, or with both, and in the event of a second or subsequent conviction with imprisonment for a term which may extend to six months and also with fine which may extend to two hundred rupees, and if the public place or premises happen to be a hotel, the licence for carrying on the business of such hotel under any law for the time being in force shall also be liable to be suspended for a period of not less than three months but which may extend to one year:
Provided that if an offene committed under this sub- section is in respect of a child or minor in a hotel, such licence shall also be liable to be cancelled.
Explanation.--For the purposes of this sub-section, "hotel"
shall have the meaning as in clause (6) of section 2 of the Hotel Receipts Tax Act, 1980 (54 of 1980).
(3) The State Government may, having regard to the kinds of persons, frequenting any area or areas in the State, the nature and the density of population therein and other relevant considerations, by notification in the Official Gazette, direct that prostitution shall not be carried on in such ara or areas as may be specified in the notification.
::: Downloaded on - 09/06/2013 13:58:31 ::: 8
(4) Where a notification is issued under sub-section (3) in respect of any area or areas, the State Government shall define the limits of such area or areas in the notification with reasonable certainty.
(5) No such notification shall be issued so as to have effect from a date earlier than the expiry of a period of ninety days after the date on which it is issued."

7. Section 18 is quoted below:-

"Closure of brothel and eviction of offenders from the premises.--
(1) A magistrate may, on receipt of information from the police or otherwise, that any house, room, place or any portion thereof within a distance of two hundred metres of any public place referred to in sub-section (1) of section 7, is being run or used as a brothel by any person or is being used by prostitutes for carrying on their trade, issue notice on the owner, lessor or landlord of such house, room, place or portion or the agent of the owner, lessor or landlord or on the tenant, lessee, occupier of, or any other person in charge of such house, room, place, or portion, to show cause within seven days of the receipt of the notice why the same should not be attached for improper user thereof; and if, after hearing the person concerned, the magistrate is satisfied that the house, room, place or portion is being used as a brothel or for carrying on prostitution, then the magistrate may pass orders--
(a) directing eviction of the occupier within sven days of the passing of the order from the house, room, place or portion;
::: Downloaded on - 09/06/2013 13:58:31 ::: 9
(b) directing that before letting it out during the period of one year or in a case where a child or minor has been found in such house, room, place or portion during a search under section 15, during the period of three years, immediately afer the passing of the order, the owner, lessor or landlord or the agent of the owner, lessor or landlord shall obtain the previous approval of the magistrate:
Provided that, if the magistrate finds that the owner, lessor or landlord as well as the agent of the owner, lessor or landlord, was innocent of the improper user of the house, room, place or portion, he may cause the same to be restored to the owner, lessor or landlord, or the agent of the owner, lessor or landlord, with a direction that the house, room, place or portion shall not be leased out, or otherwise given possession of, to or for the benefit of the person who was allowing the improper user therein.
(2) A court convicting a person of any offence under section 3 or section 7 may pass order under sub-section (1) without further notice to such person to show cause as required in that sub-section.
(3) Orders passed by the magistrate or court under sub-

section (1) or sub-section (2) shal not be subject to appeal and shall not be stayed or set aside by the order of any court, civil or criminal and the said orders shall cease to have validity after the expiry of one year or three years, as the case may be:

Provided that where a conviction under section 3 or section 7 is set aside on appeal on the ground that such house, room, place or any portion thereof is not being run or used as a brothel or is not being used by prostitutes for carrying on their trade, any order passed by the trial court under sub-section (1) shall also be set aside.
(4) Notwithstanding anything contained in any other law ::: Downloaded on - 09/06/2013 13:58:31 ::: 10 for the time being in force, when a magistrate passes an order under sub-section (1), or a court passes an order under sub-section (2), any lease or agreement under which the house, room, place or portion is occupied at the time shall become void and inoperative.
(5) When an owner, lessor or landlord, or the agent of such owner, lessor or landlord fails to comply with a direction given under clause (b) of sub-section (1) he shall be punishable with fine which may extend to five hundred rupees or when he fails to comply with a direction under the proviso to that sub-section, he shall be deemed to have committed an offence under clause (b) of sub-

section (2) of section 3 or clause (c) of sub-section (2) of section 7, as the case may be, and punished accordingly."

8. The Hon'ble Supreme Court, while analysing these sections, was of the view that since a complaint made before the Magistrate would normally disclose an offence under Section 3 or 7, therefore, magistrate was bound, under Section 190 of the Code of Criminal Procedure, to take cognizance of the matter, and once cognizance of the matter was taken, the trial had to proceed and reach its normal consequences, and if there was conviction, action could be taken under Section 18(1). In paragraph 13, the Hon'ble Supreme Court categorically held that the proceedings taken by the Magistrate against the respondents were not in accordance with law, as he has proceeded against them under Section 18 without first taking action under Section

3. ::: Downloaded on - 09/06/2013 13:58:31 ::: 11

9. Therefore, the learned counsel for the petitioner submits that when you initiate action under Section 3 or 7, you have to wait for its results to take action under Section 18, and if the facts disclose cognizable offences within the parameters of Section 3 or 7, then no order can be passed under Section 18, unless the prosecution succeeds in the prosecution. There is no doubt that the interpretation placed by the learned counsel for the petitioner on the judgment of the Hon'ble Supreme Court is absolutely in order and correct.

10. But the law has undergone a change after the Hon'ble Supreme Court passed the judgment. The Supreme Court judgment was passed in 1968. Amendment was carried in Section 22 with effect from 2nd October, 1979.

11. Section 18(1) refers to a magistrate, and on receipt of information from police or otherwise that certain premises were being run as a brothel within two hundred metres of any place mentioned in Section 7, he can issue notice to lessor, landlord, tenant or agent of such premises to show cause as to why the property should not be attached, and then pass appropriate orders under clause (b) of sub-

::: Downloaded on - 09/06/2013 13:58:31 ::: 12

section (1) of Section 18. The same order, which a magistrate can pass under clause (b) of sub-section (1) of Section 18 after issuing a show-cause notice and giving a hearing to the concerned person, can also be passed under Section 18(2) without giving a show-cause notice and without hearing such person; but the requirement would be that such a person should have been convicted under Section 3 or Section 7 of the Act. ig The Hon'ble Supreme Court noticed that once the magistrate gets an information, which discloses an offence under Section 3 or 7, he is bound to proceed in the matter in terms of Section 190 of the Code of Criminal Procedure; and, therefore, unless there is conviction, he should not resort to Section 18(1)(b). Since this is a judgment of the Hon'ble Supreme Court, nothing more can be said about it, but after amendment in Section 22, the whole complexion has changed and a magistrate under Section 18 is not the magistrate under Section 3 or 7. When the Hon'ble Supreme Court decided the case referred to above, the magistrate mentioned in the Act under various provisions was a magistrate within the meaning of Section 2(c).

12. Section 2(c) defines 'magistrate' in the following terms:-

::: Downloaded on - 09/06/2013 13:58:31 ::: 13
" 'magistrate' means a magistrate specified in the second column of the Schedule as being competent to exercise the powers conferred by the section in which the expression occurs and which is specified in the first column of the Schedule."

This section makes a reference to the Schedule. Therefore, for definitions of 'magistrate', one has to look into the Schedule and for Section 18 as well as Section 7, the District Magistrate was the concerned magistrate. It is understandable, as, in those days, Executive Magistrates had also judicial powers. Therefore, when the Hon'ble Supreme Court held that when facts were brought to the notice of the magistrate disclosing a cognizable offence, the magistrate was bound under Section 190 of the Code of Criminal Procedure to take cognizance of the matter.

13. Things have now changed. Section 22 dealt with trials, and before amendment, the section read:

"No court, inferior to that of a Magistrate as defined in clause
(c) of Section 2, shall try any offence under section 3, section 4, section 5, section 6, section 7 or section 8."

Going by the definition in Section 2(c) read with unamended Section 22, the Hon'ble Supreme Court held that the offence must be first tried ::: Downloaded on - 09/06/2013 13:58:31 ::: 14 before an order under Section 18(1) is passed. But after amendment of Section 22, the situation changed, and now, Section 22 reads as under:-

"No court, inferior to that of a Metropolitan Magistrate or a Judicial Magistrate of the first class, shall try any offence under section 3, section 4, section 5, section 6, section 7 or section 8."

14. It emerges from the discussion hereinabove that the trial under Section 22 has to be conducted by a Magistrate or a Judicial Magistrate, whereas under Section 18(1), the power has to be exercised by a District Magistrate or a Sub-Divisional Magistrate in terms of the Schedule of the Act. Therefore, the legislature has takene note of the fact that whereas power under Section 18(1) is a preventive power, power under other section like Section 3, 4, 5, 6, 7 or 8 is of penal nature, which should be given to the Judicial Magistrates. But if a magistrate does not take action under Section 18(1), the Judicial Magistrate empowered to conduct trial under the amended provisions of Section 22 may still take action under Section 18(2) after a person is convicted by such a Judicial Magistrate under Section 3 or 7. Since Section 22 has undergone amendment, we do not feel that the judgment of the Hon'ble Supreme Court will apply to the controversy.

::: Downloaded on - 09/06/2013 13:58:31 ::: 15

15. In view of a drastic shift that has occurred in the jurisdiction/power to conduct trials u/ss. 3 and 7 of the Act due to amendment of S.22 of the Act made effective from 2nd October 1979, whereby words "a Magistrate as defined in clause (c) of section 2" have been substituted by words "a Metropolitan Magistrate or a Judicial Magistrate of First Class", the scheme of S.18 of the Act is now as under

(a) Sub Section.(1) of s.18 :-
This power is preventive in nature and can be exercised by "a Magistrate" (S.2(c) r/w the Schedule to the said Act) i.e. by a District Magistrate or Sub Divisional Magistrate.

Before passing an order, in addition to the other requirements of this provision, such a Magistrate has to issue a show cause notice as contemplated by Section 18(1), hear the person concerned and record his satisfaction as contemplated by the said provision. An action under this provision can be taken irrespective of whether an action under sections 3 and/or 7 of the said Act are taken or not i.e. even when a matter is pending in the court u/s 3 and/or 7 of the said Act.

::: Downloaded on - 09/06/2013 13:58:31 ::: 16

(b) Sub section (2) of S.18 :-

This power is punitive in nature and can be exercised only by "a Court" not inferior to that of a Metropolitan Magistrate or a Judicial Magistrate of First Class. "A Magistrate" (S.2(c) r/w the Schedule to the said Act) i.e. a District Magistrate or Sub Divisional Magistrate cannot exercise power under this provision. An order can be passed in exercise of power conferred by this provision under Section 18(1) only when a person is convicted of an offence u/s 3 or 7 of the said Act. It is open for such 'a Court' to pass an order in exercise of power conferred by this provision even without further notice to such a person against whom the order is being passed, to show cause as required by sub section 1 of s.18.

16. For these reasons, we do not find merit in the petition.

It is accordingly dismissed. Rule discharged.

Sd/-

BILAL NAZKI, J.

Sd/-

A.A. KUMBHAKONI, J.

::: Downloaded on - 09/06/2013 13:58:31 :::