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 8, Cited by 12]

Supreme Court of India

Bindesi-Iwari Prasad Singh vs Kali Singh on 5 August, 1976

Equivalent citations: 1977 AIR 2432, 1977 SCR (1) 125, AIR 1977 SUPREME COURT 2432, (1977) 1 SCC 57, 1977 PATLJR 208, (1976) 3 CRI LT 632, (1976) 12 DLT 328, 1976 CRI APP R (SC) 214, 1976 MADLW (CRI) 190, (1977) 1 SCR 125, 1977 SCC(CRI) 33, 1978 ALLCRIR 36

Author: Syed Murtaza Fazalali

Bench: Syed Murtaza Fazalali, P.N. Bhagwati

           PETITIONER:
BINDESI-IWARI PRASAD SINGH

	Vs.

RESPONDENT:
KALI SINGH

DATE OF JUDGMENT05/08/1976

BENCH:
FAZALALI, SYED MURTAZA
BENCH:
FAZALALI, SYED MURTAZA
BHAGWATI, P.N.

CITATION:
 1977 AIR 2432		  1977 SCR  (1) 125
 1977 SCC  (1)	57
 CITATOR INFO :
 F	    1986 SC1440	 (5,11,14)


ACT:
	Code  of  Criminal Procedure  1908--Whether  Magistrate	 has
	jurisdiction  to recall dismissal order made u/s 203--Appli-
	cation	for  recalling dismissal order	whether	 amounts  to
	fresh complaint.



HEADNOTE:
	The respondent's complaint against the appellant regarding a
	trivial	 matter was tossed for three years  between  various
	magistrates  for inquiry and report without  conclusive	 re-
	sults,	and  was ultimately dismissed  under  section	 203
	Cr.P.C.	 Thereafter on an application by the respondent	 for
	recalling his dismissal order, the Magistrate again sent/the
	case  for  inquiry  ultimately	issued process	against	 the
	accused.
	The  appellant contended before this Court that	 the  Magis-
	trate had no jurisdiction to recall his order of  dismissal.
	According  to the respondent, his application for  recalling
	the dismissal-order, would amount to a fresh complaint.
	Allowing the appeal, this Court,
	HELD:  (1 ) There is absolutely no provision in the Code  of
	Criminal  Procedure  of 1908 (which applies  to	 this  case)
	empowering a Magistrate to review or recall an order  passed
	by him.	 Unlike section 151 of the Civil Procedure Code, the
	subordinate criminal courts have no  inherent  powers. After
	having	passed	the  order,  the  Sub-Divisional  Magistrate
	became functus officio and had no power to review or  recall
	that order on any ground whatsoever.  [126 G-H; 127 A]
	(2) There was no fresh complaint and it is now well  settled
	that  a second complaint can be only on fresh facts or	even
	on  the previous facts only if a special case is  made	out.
	[127 C-D]
	Pramatha  Nath Taluqdar v. Saroj Ranjan Sarkar,	 [1962]	 (2)
	S.C.R. Supp.	297, followed.



JUDGMENT:

CRIMINAL APPELLATE JURISDICTION: Criminal Appeal No. 74 of 1976.

Appeal by Special Leave from the Judgment and 'Order dated 28-7-75 of the Patna High Court in Criminal Revi- sion No. 1046 of 1972.

A.K. Sen and A.K. Nag for the Appellant.

D. Gobrudhan, for the respondent.

The Judgment of the Court was delivered by FAZAL ALI, J. This appeal by special leave exhibits the careless and cavalior manner in which the Sub-Divisional Magistrate appears to have dealt with the complaint filed before him as far back as 21st February, 1966. The com- plaint itself contains allegations of a very petty nature, of which hardly any cognizance could have been taken and which would be a trivial act under Sec. 95 of Indian Penal Code for which no criminal proceedings could be taken. There were proceedings under Section 107 between the parties and both 126 parties applied for copies of .these proceedings on the 20th December, 1965. It is alleged in the complaint that the appellant got the copy which was meant for the complainant, by signing his name. The complainant also got his copy a few days after eventually. Such a small matter could have been resolved by the Magistrate himself if he had persued the complaint carefully and was certainly not a , matter for which a detailed inquiry under section 202, Code of Criminal Procedure, 1908 was called for. It appears, howev- er, that the Magistrate tossed the complaint from one Magis- trate to another for inquiry and report, without conclusive results, starting from 21st February 1966 to 23rd November 1968, that is, for a period of more than two years. Ulti- mately, on the 23rd November, 1968 the complaint was dis- missed under section 203 of the Criminal Procedure Code on the ground that the complainant was absent and did not show any interest in the inquiry ordered by the Court.

On the 7th of December, 1968 the respondent appeared before the Magistrate and filed an application for recalling his order. The Magistrate passed no orders on this applica- tion but he sent the case' for inquiry to Mr. K.P. Sinha, another Magistrate. Thereafter, the matter was sent to Mr. S.N. Dube on 30th of October, 1969. Mr, Dube reported that the inquiry had been completed and hence he returned the papers. of inquiry to the Magistrate. On 9th of Decem- ber, 1970, the Magistrate recalled the inquiry from Mr. K.P. Sinha and transferred to Mr. A.R. Ansari and on the basis of his report, the learned Magistrate passed the order taking cognizance of the case and summoned the accused by his order dated 3-5-1972, and issued processes against the appellants. It would thus appear that a very petty matter was allowed to have a long and chequered career because the Magistrate refused to apply his mind either to the' allegations made in the complaint or to control the proceedings before him.

In support of the appeal Mr, Nag has submitted a short point. He has contended that the Magistrate had no jurisdic- tion to recall the order dated 23-11-1968, by which he had dismissed the complaint under Section 203 of the Code of Criminal Procedure. In fact, there was no express order recalling the order dismissing the complaint, but by a process of deeming fiction the Magistrate thought that the order dismissing the complaint stood recalled.

We might mention that the order dated 23rd November, 1968 was a judicial order by which the Magistrate had given full reasons for dismissing the complaint. Even if the Magistrate had any jurisdiction to recall this order, it could have been done by another judicial order after giving reasons that he was satisfied that a case was made out for recalling the order. We, however, need not dilate on this point because there is absolutely no provision in the Code of Criminal Procedure of 1908 (which applies to this case) empowering a Magistrate to. review or recall an order passed by him. Code of Criminal Procedure does contain a provision for inherent powers, namely, Section 561-A which, however, confers these powers on the High Court and the High Court alone. Unlike Section 151 127 of Civil Procedure Code, the subordinate criminal courts have no inherent powers. In these circumstances, there- fore, the learned Magistrate had absolutely no jurisdic- tion to recall the order dismissing the complaint. The remedy of the respondent was to move the Sessions Judge or the High Court in revision. In fact after having passed the order dated 23-11-1968, the Sub-Divisional Magistrate became functus officio and had no power to review or recall that order on any ground whatsoever. In these circumstances, therefore, the order even if there be one, recalling order dismissing the complaint, was entirely without jurisdiction. This being the position, all subsequent proceedings follow- ing upon recalling the said order,would fall to the ground including order dated 3-5-1972 summoning the accused which must also be treated to be a nullity and destitute of any legal effect. The High Court has not at all considered this important aspect of the matter which alone was sufficient to put an end to these proceedings. It was suggested by Mr. D. Goburdhan that the application given by him for recalling the order of dismissal of the complaint would amount to a fresh complaint. We are, however, unable to agree with this contention because there was no fresh complaint and it is now well settled that a second complaint can lie only on fresh facts or even on the previous facts only if a special case is made out. This has been held by this Court in Pramatha Nath Taluqdar v. Saroj Ranjan Sarkar(1). For these reasons therefore, the appeal is allowed. The Order of the High Court maintaining the order of the Magistrate dated 3-5-1972 is set aside and the order of the Magistrate dated 3-5-1972 summoning the appellant is hereby quashed. M.R. Appeal allowed.

(1) [1962] 2 Supp. S.C.R. 297.

128