Allahabad High Court
Muhammad Abdul Hadi vs Baldeo Sahai on 30 June, 1921
Equivalent citations: 63IND. CAS.831
JUDGMENT Lindsay, J.
1. I am asked in the application to interfere with an order of discharge passed by a First Class Magistrate in a casa whish was brought be Muhammad Abdul Hadi against one Baldeo Sahai.
2. The former is the Lambatdar in a village, and the latter is the Patwar,
3. It appears that a certain unit for profits was brought against Abdul Hadi by a no sharer in the village and in the course of the trial of that case the Patwari was examined for the purpose of showing what the collections of rent had been during the years in suit.
4. In connection with one tenant named Majju, the Patwari deposed that his rent was Rs. 58 a year. On the contrary the Lambardar produced certain evidence for the purpose of showing that a cases had been given by him to Majju at the rent of Rs. 34 only. The result in the Revenue Court was that when the account same to be taken between the parties, the rate of Rs. 34 per annum was accepted and the plaintiff's claim decreed accordingly.
5. Abdul Hadi then applied for an order to prosecute the Patwari, Baldeo Sahai, on a charge under Section 218 of the Indian Penal Code, that is, a charge of having framed an incorrect record. A charge under this section is triable by the Court of Session only.
6. The Magistiate took the evidence for the prosecution, framed a charge and acting under the powers conferred upon him by Section 212 of the Code of Criminal Procedure, he examined certain witnesses whom the accused had sited in by defense. After hearing these witnesses he wrote an order of discharge under the provisions of Section 213, Sub-section 2 of the Code of Criminal Procedure.
7. The complainant Abdul Hadi went to the Sessions Judge in revision. The learned Judge refused to interfere with the order of discharge.
8. In this application before me it is broadly contended that the order of discharge is an improper one inasmuch as the Magistrate has practically usurped the functions of the Sessions Judge and has tried the case himself. I have examined the judgment of the Magistrate very carefully and after due consideration, I am not prepared to say that there was anything improper or illegal in the order which the Magistrate passed. It is true that in a number of cases it has been laid down that it it the duty of a Magistrate who is dealing with a case triable only by a Court of Session to commit the censed for trial to the latter Court, if any reliable evidence is produced before him which satisfies him that there is sufficient ground for taking such a acurse. The earlier law on the subject was altered be the provision which was introduced for the first time into the Criminal Procedure Code of 1898, by which the Magistrate became entitled to examine de fence witnesses whom the amused desired to be produced in Court and since that time it has been held in more than one case that if the Magistrate after hearing the defense witnesses comes to the conclusion that their/evidence rebuts that produced for the pro section or renders it so incredible or unreel able that a conviction will not follow, he may act upon his opinion and may pass an order of discharge under Section 213 of the Code of Criminal Procedure. That was the view taken by Mr. Justice Piggott in the case reported as Dharam Singh v. Joti Prasad 28 Ind. Cas. 1005 : 13 A.L.J. 497 : 16 Cr. L.J. 429, I agree with the view taken by the learned Judge. That was also a case in which defence evidence had been called in the Committing Magistrate's Court and the Magistrate had come to the conclusion that the defence witnesses were more worthy of relief than those produced by the prosecution. I have decided, therefore, that this case should not be allowed to go any further. The order of discharge was, in my opinion, correct. I dismiss this application.