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 5, Cited by 16]

Supreme Court of India

8Suvvari Sanyasi Apparao And Anr vs Boddepalli Lakshminarayana Andanr on 5 October, 1961

Equivalent citations: 1962 AIR 586, 1962 SCR SUPL. (1) 8, AIR 1962 SUPREME COURT 586, 1962 ALLCRIR 177 1962 2 SCJ 469, 1962 2 SCJ 469

Author: M. Hidayatullah

Bench: M. Hidayatullah, S.K. Das, J.L. Kapur

           PETITIONER:
8SUVVARI SANYASI APPARAO AND ANR.

	Vs.

RESPONDENT:
BODDEPALLI LAKSHMINARAYANA ANDANR.

DATE OF JUDGMENT:
05/10/1961

BENCH:
HIDAYATULLAH, M.
BENCH:
HIDAYATULLAH, M.
DAS, S.K.
KAPUR, J.L.

CITATION:
 1962 AIR  586		  1962 SCR  Supl. (1)	8
 CITATOR INFO :
 F	    1965 SC 585	 (5)


ACT:
     Theft-Removal of  property	 in  the  bonafide
exercise o right-If good defence-Indian penal Code
1860 (XLV of1860), s. 380.



HEADNOTE:
     On a  complaint  by  one  L,  the	Magistrate
convicted the  two appellants  of an offence under
s. 380 of the Indian Penal Code for having removed
a printing  press alleged to have belonged to L to
whom it	 was sold in 1955 by one R once a declared
keeper of  the said  press under s. 4 of the Press
Act,  1867.   The  defence   was  that	the  Press
originally belonged  to one G. In 1947 transferred
it to  N by  Ex. D-2 wherein R joined formally, as
declaration of	keeper stood  in his  name. N sold
the Press to the second appellant and another, but
R's name  continued as a printer and keeper of the
press In  1956 the second appellant leased out the
press to  the first  appellant. According  to  the
appellants, the	 second appellant was the owner in
law and	 fact of the press and the first appellant
was the	 lessee and  had removed  the press in the
bonafide exercise of his right as lessee. The case
of the	prosecution hinged  upon the evidence of R
and that  of the  appellants rested upon the proof
of the	signature of  R on Ex. D-2 which R denied.
The handwriting	 expert stated	categorically that
Ex. D-2 bore the signature of R.
     The Judge	of the	High Court  who heard  the
appeal against	the acquittal order, passed by the
Additional  District   and  Sessions  Judge,  said
nothing	 about	 Ex.  D-2   and	  considered   the
declaration of	R under	 s. Of the Press Act which
continued unchanged,  as sufficient  to	 prove	an
offence of theft. According to him, the removal of
the  Press  amounted  to  theft	 even  though  the
appellants removed  it under  a bonafide  claim of
right.
^
     Held, that	 where a  bonafide claim  of right
exists, it  can be a Good defence to a prosecution
for theft. An act does not amount to theft, unless
there be not only no legal right but no appearance
or colour of a legal right.
     For  the  purpose	of  criminal  law  on  the
present case the evidence prima facia pointed to a
transfer of  the press by R and to N. The evidence
prima facie  also established  that the appellants
had taken possession of the press under a
9
bonafide claim	of right  and there was some doubt
about the  right of  R to  transfer the press to L
and further  the defence  that the appellants took
possession of  the press  under bonafide  claim of
right was  a good  defence entitling  them  to	an
acquittal.



JUDGMENT:

CRIMINAL APPELLATE JURISDICTION: Criminal Appeal No. 31 of 1961.

Appeal by special leave from the judgment and order dated October 7, 1958 of the Andhra Pradesh High Court in Criminal Appeal No. 456 of 1957.

P . Ram Reddy for the appellants.

Ratna Rao and K R. Choudhri, for respondent No 1.

A. Ganganatham Chetty and T.M. Sen. for respondent No.2.

1961. October 5. The Judgment of the Court was delivered by HIDAYATULLAH, J.-The two appellants who were granted special leave by this Court, appeal against the judgment of the High Court of Andhra Pradesh convicting them, on appeal against acquittal, of an offence under. 380 of the Indian Penal Code and sentencing them to six months' rigorous imprisonment and a fine Rs. 500/- each, with further rigorous imprisonment for one month in default of payment of fine.

The prosecution case which had a chequered career in the High Court and the two Courts below, is as follows: In Dusi, which is a part of Bhaskararaopuram, there was a Press known as Srinivasa Printing Press at Srinivasa Ashram. This Press existed for over 17 years. Pappala Chinna Ramadasu (P.W.4) was admittedly a printer and for some years, the declared keeper of that Press under s. 4 of the Press and Registration of Books Act, 1867. The declarations were made in 1944 (Ex.P.4) and 1947 (Ex.P-5). On November 21, 1955, 10 Pappala Chinna Ramadasu sold this press by a registered document (Ex.P. 1 ) to one Boddepalli Lakshminarayana for Rs 4,000/-, of which Rs.3,500/- were shown to have been paid in advance and the balance was received by Pappala Chinna Ramadasu on January 10, 1956, (Ex.P.2). Two applications were then made on December 1, 1955, respectively by Chinna Ramadasu and Boddepalli Lakshminarayana before the Collector and District Magistrate for substituting the name of Boddepalli Lakshminarayana in place of that of Pappala Chinna Ramadasu in the declaration. On December 6, 1955, by Ex. P.11 they were informed that they should apply under the Press and Registration of Books Act (25 of 1867). Subsequently, on January 11, 1956, a declaration under s. 4 of that Act was made by Boddepalli Lakshminarayana and was accepted (Ex.P.3).

The case of the prosecution further is that Boddepalli Lakshminarayana went to Kurnool on March 20, 1956, and in his absence, the two appellants with two others (who were prosecuted but acquitted) removed the Printing Press on the night of March 25, 1956 to Korlakota where the first appellant, Apparao, resides. A report of the offence (Ex.P-13), purporting to be written on March 27, 1956, was handed in at the police station house on the following day at 8 P.m. The police took no action, and a complaint was, therefore, filed on April 4, 1956, by Boddepalli Laksminarayana. The Judicial Second class Magistrate, Srikakulam, convicted the two appellants of an offence under 8. 380 of the Indian Penal Code, and acquitted the two others, with whom we are not concerned, and sentenced each of the appellants to imprisonment till the rising of the Court and a fine of Rs. 250/-, with simple imprisonment for one month in default. On appeal, the Additional District and Sessions Judge, Srikakulam, set aside the conviction and acquitted them. The complainant then obtained special leave of the High Court to file 11 appeal against this acquittal, and the High Court reversed the acquittal, as already indicated above.

In support of the prosecution case, the complainant examined four witnesses, including himself. Pappala Chinna Ramadasu was examined as P.W.4 to prove that he had sold the Press to Boddepalli Lakshminarayana, and two other witnesses were examined to prove the removal of the Printing Press by the appellants.

The defence of the appellants was as follows:

According to them, the Press originally belonged to one Govindachari, and on October 25, 1947 he transferred it to Kuna Appala Naidu by Ex. D-2. In the registered sale deed then executed, Govindachari was joined formally by Pappala Chinna Ramadasu. The sale was for Rs. 6,400/- and on the same day, a promissory note was executed by Kuna Appala Naidu in favour of Govindachari, which was attested by Pappala Chinna Ramadasu. Subsequently, Appala Naidu made payments of certain amounts, and endorsements on tho promissory note showing these payments were signed by Pappala Chinna Ramadasu as a witness. Kuna Appala Naidu was examined as D.W.1, and he stated that, the name of Pappala Chinna Ramadasu was formally included in the transfer deed, since the declaration stood in his name. He also stated that the deed, Ex. D.2, was signed as witness by one Akkala Naidu, who died years before the present controversy started. Kuna Appala Naidu later sold the Press to the second appellant and one Sri K. Sriramda, and the second appellant continued in possession as owner. Pappala Chinna Ramadas continued as the printer, and his declaration as the keeper of the Press also continued. In 1953, Pappala Chinna Ramadasu left the Press for good. The Press was leased out by the second appellant to one Appanna, and this leave continued till 1956. On March 19, 1956, an agreement for leave was executed in favour of the first appellant, and on March 26, 1956, a registered deed was duly 12 executed. According to the appellants, the Press WAS removed during the day on March 27 and the lease amount was paid on the 28th. According to them, the second appellant was the owner, in law and in fact, of the Press and the first appellant was the lessee and had removed the Press in the bona fide exercise of his right as lessee. The appellants examined eight witnesses in support of their case.
The case of the prosecution hinged upon the evidence of Pappala Chinna Ramadasu, when confronted with Ex. D-2, he denied his signature, and stated evasively that he could not identify the signatures of Govindachari and Appala Naidu. He admitted, however, that Appanna used to look after the Press after 1953, though he said that he used to visit the Press once in two or three months before he sold it to P.W.1, and that the correspondence used to be made in his name. He also stated that he had purchased the Press from the Madras Type Foundry Co., for RH. 9,107/- but that the bills were lost, and he added that they were taken away along with the Press, when it was removed. The case of the appellants rested upon the proof of the signature of Pappala Chinna Ramadasu on Es. D-2 and additionally the proof of the signature of Akkala Naidu, beoause if Akkala Naidu signed the document in 1947 and died some four years before the present controversy started, there would be good reason to think that a document of this character could not be a fabricated one. The appellants examined a handwriting expert, Sri B. R. Singh (D.W.8). He stated categorically that Ex.D-2 bore tho signature of Pappala Chimla Ramadasu. The signature of Akkala Naidu was proved by his son, Sri Rangam. He identified the signature of his father not only on that document but also on Ex. D-3, the promissory Dote. He also stated that h father had died in 1951.
From this material, the Additional District and Sessions Judge, Srikakulam, found that Ex- D-2 13 was not a forged document, as was suggested, but was amply proved as genuine by Pappala Chandrudu (D.W 4) and the combined evidence of Sri Rangam (D. W. 3) and Sri B. R. Singh (D. W. 8). He therefore, held that Pappala Chinna Ramadasu had no right to sell the Pres in 1955 to Boddepalli Lakshminarayana and that his connection with the Press had effectively ceased from. 1953 even as a mere printer. It is unnecessary to examine whether this finding or the finding given by the Judicial Second Class Magistrate, Srikakulam, who held otherwise, was the correct inference from the. facts. The learned Judge of the High Court, who heard the appeal against the acquittal, said nothing about Ex. D-2. According to him, the removal of the Press amounted to theft, even though the appellants removed it under a bona fide claim of right.
In this statement of the law, the learned Judge was, with respect, clearly in error. This is what the learned Judge observed:
"Further, to a charge of theft, the plea that the property was removed under a bona fide claim of right would not avail. For example a person who bona fide believes that the fountain pen on his neighbour's desk is his has no right in law to trespass into the neighbour's house and snatch away the pen without the latter's content."

The first of the statements is certainly not the law. It is settled law that where a bona fide claim of right exists, it can be a good defence to a prosecution for theft. An act does not amount to theft, unless there be not only no legal right but no appearance or colour of a legal right. in 2 East . 659, the law was stated a long time ago thus:

"If there be in the prisoner any fair pretence of property of right, or if it be brought into doubt at all, the court will direct an acquittal."
14

And according to I Hale P.C. 509, the best evidence is that the goods were taken quite openly. The law thus stated by East and Hale has not been altered in modern times. There are numerous cases in which Courts in India have recognised a bone fide claim of right as a defence to the charge of theft. See Ratanlal law of Crimes 19th Ed. p. 933.

We are not concerned in this case with the declaration under the Press and Registration of Books Act. A declared keeper of the Press is not necessarily the owner thereof so as to be able to confer title to the Press upon another. The ownership of the Press is a matter of the general law and must follow that law. Whether Pappala Chinna Ramadasu was not only the declared keeper of the Press but also its owner can only be effectively decided by the Civil Court. For purposes of Criminal law, the evidence prima facie pointed to a transfer of the Press by Pappala Chinna Ramadasu and Govindachari to Kuna Appala Naidu. The evidence prima facie also established that the appellants had taken possession of the Press under a bona fide claim of right, and that, in our opinion. was sufficient to dispose of the present case. The Additional District and Sessions Judge, Srikakulam, had rightly held that the matter was for the decision of the Civil Court, and that this was not a case of theft under the Indian Penal Code, and had rightly directed the acquittal of the appellants. The learned Judge of the High Court considered the declaration by Pappala Chinna Ramadasu, which continued Unchanged, as sufficient to prove an offence of theft. In our opinion, in tho circumstances and in the light of the finding given by the District and Sessions Judge with regard to Ex. D-2, it was necessary to go further to see what right Pappala Chinna Ramadasu had to the Press at all. If this had been considered, the learned Judge would have seen that there was some doubt the right of Pappala Chinna Ramadasu 15 to transfer the Press in 1955 to Boddepalli Lakshminarayana, and further that the defence that the appellants took possession of the Press under a bona. fide claim of right was a good defence entitling them to an acquittal.

In the result, this appeal must succeed. The convictions of the appellants and the sentences passed on them are set aside, they are acquitted and their bail bonds shall stand discharged. The fines, if realised, are ordered to be remitted.

Appeal allowed.