Delhi High Court
Akbar Ali vs State (Govt. Of Nct, Delhi) And Ors. on 22 April, 2014
Author: Rajiv Sahai Endlaw
Bench: Rajiv Sahai Endlaw
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Date of decision: 22nd April, 2014.
+ CS(OS) 1306/2005
AKBAR ALI ..... Plaintiff
Through: Mr. Rajesh Kumar proxy counsel
along with plaintiff in person.
Versus
STATE (GOVT. OF NCT, DELHI) AND ORS. .... Defendants
Through: Mr. Dhamesh Relan, Adv. for D-1
to 4.
CORAM:
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW
1. The plaintiff has on 10th May, 2005 sued the State (Govt. of NCT of
Delhi), the Commissioner of Police, the S.H.O. Police Station-Jahangirpuri,
Sub Inspector, Jaipal Singh and one Mr. Niranjan Singh, for damages and
compensation in the sum of Rs.22 lakhs along with interest @ 12% per
annum from the date of institution of the suit till realization, pleading:
(i) that the plaintiff has been carrying on proprietorship firms
namely M/s. Star Steel Polishing and Buffing Works and M/s. Akbar
Polishing Works and is an income tax assessee;
(ii) that the plaintiff, in the month of January, 2002, was repairing
and constructing his house No.J-1746-47 Jahangirpuri, Delhi when a
small portion of his balcony fell down in the night; however no harm
CS(OS) No.1306/2005 Page 1 of 11
was caused to any neighbour resident including family members of
the plaintiff;
(iii) that the defendant No.5 Mr. Niranjan Singh aforesaid, resident
of H.No.J-1754, Jahangirpuri, Delhi however called the police and
demanded examination of contents of cement used in the process of
construction and to which the plaintiff agreed;
(iv) that the cement used was found to be genuine;
(v) that the defendant No.5 however asked the plaintiff for a sum
of Rs.50,000/-, under threat of implicating the plaintiff in civil and
criminal cases;
(vi) that on the refusal of the plaintiff to pay, the defendant No.5
subjected the plaintiff and his family members to harassment, of
which complaints dated 25th February, 2002, 8th April, 2002, 9th April,
2002, 11th April, 2002, 17th April, 2002, 26th April, 2002, 10th May,
2002 and 16th May, 2002 were made by the plaintiff to various
authorities;
(vii) that the defendant No.5 along with some others also physically
attacked the plaintiff and his family members and of which First
Information Report (FIR) No.239/2002 under Sections 323/341/34
CS(OS) No.1306/2005 Page 2 of 11
IPC was lodged on 23rd April, 2002;
(viii) that the defendant No.5 and his associates continued to harass
the plaintiff and of which Kalandra under Sections 107/111 Cr.P.C.
was submitted by the police against the defendant No.5 and his
associates;
(ix) that the defendant No.5 along with another, in the month of
May, 2002, also filed a suit for permanent and mandatory injunction
for restraining the plaintiff from raising construction and for
demolition of the construction already raised;
(x) that another complaint dated 11th July, 2002 was made by the
plaintiff against the defendant No.5;
(xi) that the defendant No.5 got registered FIR No.452/2002 under
Sections 307/354/34 IPC on 16th July, 2002 against the plaintiff and
two others of an incident which had not taken place;
(xii) that the plaintiff was arrested in the aforesaid case and was kept
in custody for about 45 days and where after he was released on bail;
(xiii) that the plaintiff preferred Criminal Writ Petition No.19/2003
in this Court for transfer of investigation in the aforesaid two FIRs
CS(OS) No.1306/2005 Page 3 of 11
(FIR No.239/2002 & FIR No.452/2002) to an independent and
impartial agency and vide order in which, the investigation was
transferred to the District Investigating Unit North West;
(xiv) that however in the meanwhile charge sheet had been filed by
defendant No.4 S.I. Jaipal Singh aforesaid in connivance with the
defendant No.5 and the plaintiff was put to trial in case FIR
No.452/2002;
(xv) that vide judgment dated 5th March, 2004, the plaintiff was
given benefit of doubt and acquitted;
(xvi) that no appeal was preferred against the aforesaid judgment;
(xvii) that the plaintiff, on 1st March, 2005 got issued a legal notice
claiming compensation and to which a reply dated 11th March, 2005
was given by the defendant No.5.
2. Summons of the suit were issued. Written statement was filed by the
defendants No.1 to 4, contending:
(i) that the suit is barred by Section 140 of the Delhi Police Act,
1978 having been instituted after more than three months from the
date of acquittal of the plaintiff and no previous sanction from the
CS(OS) No.1306/2005 Page 4 of 11
Administrator has been obtained before filing the suit against the
defendants No.2 to 4;
(ii) that no notice as required by Section 140 of Delhi Police Act
and Section 80 of the Civil Procedure Code (CPC), 1908 had been
issued;
(iii) that the defendants No.1 to 4 acted in good faith in pursuance
to their official duties and the suit is not maintainable under Section
138 of the Delhi Police Act;
(iv) that the FIR Nos.239/2002 & 542/2002 were counter FIRs and
FIR No.239/2002 was still sub-judice;
(v) that in the judgment dated 5th March, 2004 in case FIR
No.542/2002, the plaintiff had been acquitted, giving benefit of doubt
to him and no adverse remarks had been made against the concerned
police officials;
(vi) denying any mala fides and malice.
3. The defendant No.5 has also contested the suit by filing a written
statement denying the claim of the plaintiff.
4. Needless to state that the plaintiff has filed replications to both the
CS(OS) No.1306/2005 Page 5 of 11
written statements.
5. On the pleadings of the parties, the following issues were framed on
9th February, 2009:
"1. Whether the plaintiff is entitled for a decree for recovery
of Rs.22 lakhs? OPP
2. Whether the plaintiff is entitled for interest, if so, on what
amount, for what period and at what rate? OPP
3. Whether the acts of the defendants are protected under
Section 138 of Delhi Police Act and whether the suit is barred
under Section 140 of Delhi Police Act, if so, to what effect?
OPD
4. Whether the suit is bad for mis-joinder and non-joinder
of parties as alleged by the defendants? OPD
5. Relief."
6. The defendants absented at the stage of evidence and were vide order
dated 24th November, 2011 proceeded against ex-parte.
7. The plaintiff in his ex-parte evidence, besides examining himself has
examined one Mohammad Naqi as PW-2 and closed his evidence.
8. The counsel for the plaintiff took repeated adjournments for
addressing ex-parte arguments. When the suit was listed on 18th February,
2014, again adjournment was sought. Finding the suit to be prima facie
barred by time and the plaintiff to have even otherwise not proved a case of
malicious prosecution, judgment was reserved giving liberty to the counsel
CS(OS) No.1306/2005 Page 6 of 11
for the plaintiff to address arguments either on the next date or on the
following date.
9. The counsel for the plaintiff has filed written submissions along with
copies of some judgments which have been perused.
10. The affidavit by way of examination-in-chief of the plaintiff by way
of his ex-parte evidence is a replica of the plaint save that documents have
been proved therein. PW-2 Mohammad Naqi examined by the plaintiff is
the brother-in-law of the plaintiff and except supporting the plaintiff has not
otherwise advanced the case of the plaintiff in any way.
11. The written submissions of the plaintiff are again a replica of the
plaint and the affidavit by way of examination-in-chief, save that in addition
thereto reference is made to:
(A) Shakila Abdul Gafar Khan Vs. Vasant Raghunath Dhoble
AIR 2003 SC 4567; and,
(B) Nilabati Behera Vs. State of Orissa AIR 1993 SC 1960.
12. Though the defendants are ex parte, but the counsel for the
defendants no.1 to 4 has filed copies following judgments:-
(i) Sumer Chand Vs. Union of India 41 (1990) DLT 66;
CS(OS) No.1306/2005 Page 7 of 11
(ii) Balvinder Singh Sodhi Vs. Mahender Singh 70 (1997) DLT
472; and,
(iii) Inspector Rajender Saini Vs. State 121 (2005) DLT 595.
13. Inspite of it being clearly observed, while reserving judgment that the
suit was prima facie barred by time, the counsel for the plaintiff neither in is
written submissions has adverted to the said aspect nor are any of the
judgments referred to, on the said aspect.
14. Though undoubtedly neither of the defendants in their respective
written statement took the plea, of the suit claim being barred by time, and
no issue also was framed to the said effect but Section 3 of the Limitation
Act, 1963 mandates that every suit instituted after the expiry of the period
prescribed for filing thereof shall be dismissed, although limitation has not
been set up as a defence. The suit is clearly for compensation for malicious
prosecution and the period of limitation prescribed by Article 74 of the
Schedule to the Limitation Act wherefor is one year starting from the date
when the plaintiff is acquitted or the prosecution is otherwise terminated.
The plaintiff was acquitted on 5th March, 2004 and on which date, according
to the plaint also, the cause of action for the suit accrued to the plaintiff.
The suit thus had to be instituted on or before 4th March, 2005. As aforesaid,
CS(OS) No.1306/2005 Page 8 of 11
the suit has been instituted on 10th May, 2005 that too with defects and was
re-filed on 18th July, 2005, 2nd August, 2005 and finally on 20th August,
2005; though the suit is accompanied with an application, being IA
No.7349/2005 for condonation of delay in re-filing the suit but no order was
made thereon and the same is also pending consideration.
15. The plaintiff, in the cause of action paragraph in the plaint, has also
pleaded that the cause of action also arose on 1 st March, 2005 when the
notice for damages and compensation was given to all the defendants but
the same remained un-replied except by the defendant No.5. Even though
the notice dated 1st March, 2005 proved as Ex.PW-1/29 and got issued by
the plaintiff to all the defendants does not claim to be under Section 80 of
the CPC and it is not the averment in the plaint also, even if the said notice
got issued on 1st March, 2005 i.e. before the expiry of the period of
limitation, is to be treated as under Section 80 of the CPC and the period of
two months thereof is excluded under Section 15(2) of the Limitation Act,
the suit should still have been filed on or before 6 th May, 2005; but the same
as aforesaid, has been filed on 10th May,2005. The suit is thus clearly
barred by time and is liable to be dismissed on this ground alone. Perhaps
for this reason only, the counsel for the plaintiff in his written submissions
CS(OS) No.1306/2005 Page 9 of 11
has chosen not to deal with the said aspect. The judgments cited are on the
quantum of compensation.
16. Though the suit being barred by time, there is no need to deal with the
other aspects but I may only add that a perusal of the judgment of acquittal
of the plaintiff from a reading thereof, does not show the prosecution of the
plaintiff to be malicious. Rather, the plaintiff has been acquitted giving the
benefit of doubt and not for the reason of having been falsely implicated.
The plaintiff else neither in the pleadings nor in the evidence also has made
out any case of malicious. On the contrary, it is the admitted position that
there were complaints and counter-complaints and counter FIRs between the
plaintiff and the defendant No.5. I have recently in Gangadhar Padhy Vs.
Prem Singh MANU/DE/0096/2014, on a conspectus of case in this regard
held that mere acquittal is not a ground for an action for malicious
prosecution; need is thus not felt to, in this judgment, again elaborate on the
said aspect.
17. The plaintiff has thus found on merit utterly failed to prove his case
and the issue no.1 and axiomatically issue no.2 are decided against the
plaintiff.
18. The judgments cited by the counsel for the defendants no.1 to 4 are
CS(OS) No.1306/2005 Page 10 of 11
on the aspect of Section 140 of the Delhi Police Act. Applying the principle
laid down therein and considering that the plaintiff has failed to prove that
actions of the defendants no.2 to 4 were not in the discharge of duty, the
issue no.3 is decided in favour of the defendants and against the plaintiff.
19. The defendants have failed to prove issue no.4, onus whereof was on
the defendants. The said issue is accordingly decided in favour of the
plaintiff and against the defendants.
20. The suit is dismissed, however the defendants having not contested
the trial, no costs.
Decree sheet be drawn up.
RAJIV SAHAI ENDLAW, J.
nd APRIL 22 , 2014 Bs..
CS(OS) No.1306/2005 Page 11 of 11