Bombay High Court
Bhagwat Baburao Gaikwad And Another vs Baburao Bhaiyya Gaikwad And Another on 28 September, 1993
Equivalent citations: 1994(2)BOMCR695, 1994CRILJ2393, II(1994)DMC195, 1994(1)MHLJ202
ORDER
1. This is a petition under section 482 of Code of Criminal Procedure, challenging the orders passed by the Third Additional Sessions Judge, Nagpur, in Criminal Revision Applications Nos. 1550/92, 1551/92 and one unregistered Criminal Revision Application dated 10-2-1993. The proceeding raises really a vitally important question of law which pertains to the right of recovery of maintenance allowance by a person who is entitled to maintenance allowance under the provisions of Section 125 of Code of Criminal Procedure, 1973 by attachment of the salary of the person who is subjected to order of payment of maintenance allowance.
2. Petitioners are the minor sons of respondent No. 1. In Misc. Criminal Application No. 139/98 filed by them under section 125 of the Code of Criminal Procedure, they had applied for maintenance allowance from their father, the respondent No. 1. The matter came to be decided on 20-6-1989. The respondent No. 1 had committed defaults in payment of the maintenance allowance. Therefore, three consecutive recovery proceedings were filed before the learned Magistrate for recovery of the arrears of maintenance allowance for the periods from 2-11-1988 to 30-6-1989 14-2-1990 to 31-10-1990 and from 1-11-1990 to 31-12-1990 respectively. Despite the appearance of the respondent in those proceedings, he failed to deposit the amounts in Court or to pay the same to the petitioners. Therefore these applications were filed on behalf of the petitioners for seeking attachment of the salary of the respondent. The said applications were granted and warrants of attachment were accordingly issued. Thereafter, the respondent filed the three revision petitions in question and they were decided on 10-2-1993 by the learned Additional Sessions Judge by a common judgment. All the three revision applications were allowed by the learned Additional Sessions Judge on the ground that future accrual of the salary of the respondent was not a 'moveable property' within the meaning of the definition of the term given in the Indian Penal Code and was the mode of recovery of arrears of maintenance allowance was prescribed by Section 125(3) itself, the provisions contained in Section 421 of the Code of Criminal Procedure would have to be adhered to for the purposes of recovery of the arrears. In short, it was held that as the mode of recover was prescribed to be the mode that was prescribed for levying of the fines and as Section 421(1)(a) of Code of Criminal Procedure provided only for attachment of moveable property, the future salary, which was not a moveable property within the meaning of the term, could not be attached. The learned Additional Sessions Judge had, in doing so, adopted the reasoning which was assigned in Jagoo Sarju v. Ramkali Jagoo, (1982 Mah LJ 859). On behalf of the petitioners, reliance was placed on Ahmed Pasha v. Wajid Unissa, (1993 Cri LJ 479) in support of the proposition that the future salary could be attached for recovery of arrears. In accordance with the view so taken by the learned Additional Sessions Judge, he had allowed all the three revision petitions and had set aside the orders passed by the learned Magistrate directing the issuance of the warrants for attachment of salary.
3. It must be said to the credit of the learned Additional Sessions Judge that in deciding the point in question, he had referred to the latest ruling on the point in Jaggu Sarju v. Ramkali, (1982 Mah LJ 859). In that case, the husband had failed to pay the arrears and the salary of the petitioner before that Court was sought to be attached to the tune of Rs. 5450/-. This Court held that for recovery of the amount due under an order of maintenance, the Court had to follow the procedure laid down in Section 421 of the Code of Criminal Procedure for recovery of fine. The future salary of a person, which was not yet a tangible moveable property in his possession, could not be said to be the moveable property within the meaning of Section 421 of the Code of Criminal Procedure, because the word 'moveable property' in Clause (a) of Section 421(1) of the Code of Criminal Procedure, referred to tangible moveable property which could be seized or attached and which must be belonging to the defaulter. Pointing out to the distinction between the use of the same expression in Clauses (a) and (b) of Section 421(1) of the Code of Criminal Procedure to the effect that under the later clause, a civil process through the Collector was prescribed for the recovery, whereas under the former provision, the remedy was of distinctly different nature. It was observed that though 'moveable property' was not defined in the Code of Criminal Procedure, the definition given in Section 22 of Indian Penal Code could be used by virtue of Section 4(2) (which apparently appears to be a misnomer for Section 2(y) of the Code of Criminal Procedure). It was held in Jaggu Sarju's case (cited supra), that the wife could not ask the Magistrate to attach future salary of her husband as and when it becomes due, first, because the future salary is not tangible corporeal property available for seizure and secondly, it does not belong to the husband because he could not be said to have earned his future salary. While taking this view, this Court had then relied upon Ali Khan v. Hajrambl, (1981 Cri LJ 682) (Goa) and Baldevi v. Ramnath .
4. Both, the counsel for the petitioners as well as the learned A.G.P., contended before this Court that the view taken by this Court earlier in Jaggu's case (1982 Mah LJ 859) (supra) was not a correct view of the law, inasmuch as it had overlooked, firstly, the civil nature of a proceeding under Chap. IX of the Code as determined by the Supreme Court in a number of cases. Secondly the definition of 'moveable property' as given in Indian Penal Code, could not be used for the purpose of interpreting a provision contained in Section 125 of the Code of Criminal Procedure or Section 421(1)(a) thereof. Thirdly the view in question has, in fact, defeated the very purpose for which the proceeding under section 125 of the Code of Criminal Procedure could be initiated. A number of contentions were urged by both the counsel arguing the case before this Court to which we shall advert immediately.
5. At the outset, a reference may be made to the nature of a proceeding which is contemplated by Chapter IX of the Code of Criminal Procedure. In Kuldip Kaur v. Surinder Singh, (1989 Mah LJ 1) : 1989 Cri LJ 794 the Supreme Court observed (at p. 798 of Cri LJ) :
"The scheme of the provisions embodied in Chapter IX of Criminal Procedure Code comprising of Sections 125 to 128 which constitutes a complete Code in itself deals with three questions, viz.
(1) adjudication as regards the liability to pay monthly allowance to the neglected wife and child etc.; (2) the execution of the order on recovery of monthly allowance, and (3) the mode of execution of an order for monthly allowance."
Thus, the Supreme Court has abundantly made it clear that the provisions embodied in Chapter IX of the Code of Criminal Procedure comprising of Sections 125 to 128 constitute a complete Code in itself.
6. A reference may then be made to the observations of the Supreme Court in Bhagwan Dutt v. Kamla Devi, , in which the Supreme Court dwelt at length on the object of introducing the aforesaid provisions in law. Their Lordships were then dealing with Section 488 of the Code of Criminal Procedure, 1898. They observed (at pp. 42, 43 and 44 of Cri LJ).
"Section 488 is not intended to provide for a full and final determination of the status and personal rights of the parties, the jurisdiction conferred by the section on the Magistrate is more in the nature of preventive rather than a remedial jurisdiction; it is certainly not punitive."
"The object of these provisions being to prevent vagrancy and destitution, the Magistrate has to find out as to what is required by the wife to maintain a standard of living which is neither luxurious nor penurious, but is modestly consistent with the status of the family."
"Section 488 is intended to serve a social purpose. It provides a machinery for summary enforcement of the moral obligations of a man towards his wife and children so that they may not, out of sheer destitution, become a hazard to the well-being of orderly society."
In Nand Lal v. Kanhaiya Lal, , the question before their Lordships of the Supreme Court was, whether or not, a Magistrate could hold a preliminary enquiry as to the paternity of a child before issuing the notice to the respondent. Their Lordships were required to examine the nature of the proceeding initiated under Section 488 of the Code of Criminal Procedure and while answering the question in the negative, their Lordships found that as the proceedings were of civil nature, the Criminal Procedure Code did not contemplate any preliminary enquiry. Indeed, it was conceded before their Lordships that Sections 200 to 203 of Code did not have application to a proceeding under section 488 of the Code. It was thus made clear that merely because the provisions regarding maintenance allowance appeared in the Code of Criminal Procedure, it could hardly be said that the proceeding was of the nature of criminal proceeding and that all the provisions contained in Code of Criminal Procedure were applicable to it. Provisions contained in Sections 202 and 208 of the Code of Criminal Procedure related, in fact, to the proceedings which were to deal with punitive measures and it was held by the Supreme Court that those provisions did not apply to the proceedings for maintenance allowance as the aforesaid proceedings were of civil nature. Again, when a question had arisen before the Supreme Court as to whether or not, a Magistrate dealing with a proceeding under Section 125 of the Code of Criminal Procedure had power to make an interim order directing the payment of a reasonable sum by way of maintenance till the disposal of application under Section 125 of the Code, their Lordships of the Supreme Court observed in Savitri Govind v. Govind Singh, (1985 Mah LJ 976) : 1986 Cri LJ 41, that though Section 125 did not contain any such specific provision empowering the Magistrate to allow an interim maintenance allowance, "every Court must be deemed to possess by necessary intendment all such powers as are necessary to make its order effective", and that therefore (at pp. 43 and 44 of Cri LJ).
"Having regard to the nature of the jurisdiction exercised by a magistrate under section 125 of the Code of Criminal Procedure, the said provision should be interpreted as conferring power, by necessary implication, on the Magistrate to pass an order directing a person against whom an application is made under it to pay a reasonable sum by way of interim maintenance subject to the conditions referred to therein, pending final disposal of the application."
This was done so, because as their Lordships observed (at p. 43 of Cri LJ) :
"In order to enjoy the fruits of the proceedings under Section 125, the applicant should be alive till the date of the final order and that the applicant can do in a large number of cases only if an order for payment of interim maintenance is passed by the Court."
Thus, not only that the Supreme Court has held that the proceedings referred to in Chapter IX of the Code of Criminal Procedure were basically of civil nature and that in any event, they were certainly not punitive, but their Lordships have gone further in holding that while dealing with such proceedings, other provisions of the Code of Criminal Procedure need not necessarily have an application to the conduct of the said proceedings and that the rights of the parties have got to be determined with reference to the object which the proceedings are expected to serve.
7. This proposition was further carried forward in Baburao v. Kusum Baburao, (1980 Mah LJ 871). Wherein this Court had held that the general principles of res judicata were applicable to the proceedings under Section 125 of the Code of Criminal Procedure and that an earlier decision between the same parties in the Civil Court on the basis of the general principles of res judicata were applicable to subsequent criminal proceedings and particularly maintenance proceedings which were of civil nature.
In Nagorao v. Anjanabai, (1990 Mah LJ 36) the question was, whether or not, the service of a notice by registered post on the respondent was a valid service when the summons in normal course could not be served on the respondent in a proceeding under section 125 of the Code of Criminal Procedure. After examining the legal provisions, the question was answered in the affirmative. While considering the nature of the proceedings, it was observed, "The maintenance proceedings cannot be treated on par with other criminal proceedings inasmuch as there is an element of expeditious consideration for the grant of maintenance. Secondly, the proceedings under this Chapter are of civil nature. They are not meant for subjecting a person for a criminal liability. No sentence of imprisonment is provided. It is established by various judicial pronouncements that the maintenance proceeding by a helpless wife, compelling the man to maintain his wife or children is a civil proceeding with a summary remedy." Reliance was placed for this purpose particularly on the decision of this Court in Baburao Akram Kalaskar v. Kusum Baburao Kalaskar, (1980 Mah LJ 871) referred to above.
8. Referring, then, to the provisions contained in Section 125 of the Code of Criminal Procedure itself, Shri Sambre, the learned counsel for the petitioners submitted that while determining the quantum of maintenance allowance to be awarded under that Section, the Courts have always considered it necessary to determine, on the basis of evidence adduced before them, the paying capacity of the father or the husband, as the case may be, who is considered liable to pay maintenance allowance under the provisions in question. It was submitted that the quantum of the salary earned by a salary earner father or husband, as the case may be, has been considered, day in and day out, by the Courts as the measure on the basis of which the quantum of allowance payable under the aforesaid provisions could be determined. It was submitted, then, that when a person had no property other than his earnings through salary and if under such circumstances his salary was the consideration on the basis of which the quantum of allowance itself could be determined, it could not be logical to say that the amount of salary to be earned by him was an asset which could not be attached under the provisions, of the Code for the purpose of recovery of the maintenance allowance or the arrears thereof. It was also pointed out that under section 127 of the Code of Criminal Procedure, the husband was entitled to move the Court for alteration in the quantum of allowance in the event of there being reduction in his earnings. He submitted that, day in and day out, the Courts have considered this reduction and have given, in appropriate cases, relief to the husbands who were in more adverse circumstances when the alteration was sought than the circumstances under which the maintenance orders had come to be passed against them. It was, therefore, submitted, and rightly so, that when in the case of salary earners, a defaulting father or husband himself could claim some benefits on account of the change in circumstances in the context of quantum of salary earned by him or in other connected circumstances, it could hardly be said that law would not permit his helpless wife or his helpless children from seeking remedy against the aforesaid solitary source on the basis of which their survival, not only of the husband or the father, as the case may be, but of the wife and the children also was depending. He submitted that the view that was taken by this Court in Jaggu Sarju's case (supra) had totally overlooked this aspect of the case and had adopted too technical view of the matter which, indeed, deserved to be considered by the Court in broader perspective.
9. It was next submitted, both by Mr. Sambre as well as by Mr. Rajeev Madkholkar, that the view taken by the Court in Jaggu Sarju's case (1982 Mah LJ 859) (supra) as regards the definition of the words "moveable property" was not at all sustainable at law. It was pointed out that the expression "moveable property" was not at all defined in the Code of Criminal Procedure. The relevance of the real connotation of the expression "moveable property" for the purpose of the provisions contained in Chapter IX of Code of Criminal Procedure had arisen because Section 125(3) of Code of Criminal Procedure provided that, if any person, against whom an order was passed for payment of maintenance allowance, had committed default in payment of allowance, the Magistrate might, for every breach of the order, issue a warrant for levying the amount due, in the manner provided for levying the fines. This provision had necessitated a reference to the provisions contained in Section 421(1)(a) which provided that;
When an offender has been sentenced to pay a fine, the Court passing the sentence may take action for the recovery of the fine in either or both of the following ways, that is to say, it may -
(a) issue a warrant for the levy of the amount by attachment and sale of any moveable property belonging to the offender;
(b) issue a warrant to the Collector of the district, authorizing him to realize the amount as arrears of land revenue from the moveable or immoveable property, or both, of the defaulter."
It was further pointed out that in both of these clauses, the expression "moveable property" was used. The learned single Judge deciding Jaggu Sarju's case (supra) thought that the aforesaid expression in sub-clause (a) referred to tangible moveable property which could be seized or attached and which must be belonging to the defaulter. But if it was the moveable property of other description, the remedy would be in clause (b) of the aforesaid section by a civil process through the Collector of the district for recovery of the defaulted amount as arrears of land revenue. In making such observation itself, it was rightly submitted, the learned single Judge had fallen in error in distinguishing between the two clauses on the basis of civil and non-civil nature of the type of proceeding that was to be initiated for recovery of the amount of fine and in assigning two different connotations to 'moveable property' for two clauses of a sub-section. He did not expressly hold that non-tangible moveable assets such as actionable claims, debts etc. could be dealt with under clause (b) of S. 421(1) of the Code of Criminal Procedure, if at all the learned Judge wanted to take a view that sub-clause (b) dealt with the civil remedies. Indeed, the provisions contained in S. 176 of the Maharashtra Land Revenue Code, 1966 enumerated the processes under which a land revenue could be recovered. The aforesaid processes are :
"An arrear of land revenue may be recovered by any one or more of the following processes, that is to say, -
(a) by serving a written notice of demand on the defaulter under S. 178;
(b) by forfeiture of the occupancy or alienated holding in respect of which the arrear is due under S. 179;
(c) by distraint and sale of the defaulter's movable property under S. 180;
(d) by attachment and sale of the defaulter's immoveable property under S. 181;
(e) by attachment of the defaulter's immoveable property under S. 182;
(f) by arrest and imprisonment of the defaulter under sections 183 and 184;
(g) in the case of alienated holding consisting of entire villages, or share of villages, by attachment of the said villages or shares of villages under sections 185 to 190 (both inclusive)."
It is to be noted that the Land Revenue Code also did not define 'moveable property' so as to include actionable claims, debts etc. which were subjected to the proceeding under S. 176 of the Maharashtra Land Revenue Code, 1966. Therefore, in effect, the view taken by the learned single Judge, if it is taken to its logical conclusions, would mean that even for the recovery of fine or for the recovery of arrears of land revenue, no process can be issued against non-tangible moveable assets such as debts, actionable claims etc. Such does not appear to be the purport of the relevant provisions.
10. The learned single Judge in essence wanted to refer to S. 2(y) of the Code of Criminal Procedure and S. 22 of Indian Penal Code for the purpose of inducting in the provisions contained in Chapter IX of Code of Criminal Procedure read with S. 421 of the said Code, the definition of "moveable property" as contained in S. 22 of the Indian Penal Code. Section 2 of the Code of Criminal Procedure contains definitions and it reads, as far as it is relevant for our purpose, "In this Code, unless the context otherwise requires, -
(y) words and expressions used herein and not defined but defined in the Indian Penal Code (45 of 1860) have the meanings respectively assigned to them in that Code."
Section 22 of the Indian Penal Code contains the definition of 'moveable property' and reads, "The words "moveable property" are intended to include corporeal property of every description, except land and things attached to the earth or permanently fastened to anything which is attached to the earth."
It was on the basis of this definition that the learned single Judge came to the conclusion that the expression "moveable property" used in S. 421 of the Code of Criminal Procedure should be read to mean only the corporeal, tangible moveable property. In doing so, the very essence of S. 2 is lost sight of Section 2 of the Code of Criminal Procedure itself starts by saying that the definitions given in the Code shall have the meaning given in the sub-sections "unless the context otherwise requires." The learned single Judge did not consider in his judgment, what did the context really require particularly while interpreting the provisions of S. 421(1)(a) with reference to the provisions contained in Chapter IX of the Code of Criminal Procedure.
11. The definition of "moveable property" given in the Indian Penal Code, is basically meant for the provisions contained in the Indian Penal Code itself. The Penal Code classifies the offences under various heads. Many of those heads deal with various items of moveable property. For instance, Chapter XII of Indian Penal Code deals with offences relating to coins and government stamps. Chapter XIII deals with offences relating to weights and measures. Chapter XVII deals with moveables which could be stolen, robbed or extorted. These Chapters deal with tangible corporeal property. But there are offences categorised under some other heads which deal with intangible moveable property. Such are the offences relating to documents and property marks covered by Chapter XVIII of the Penal Code. Offences described in Chapter XVIII, however, do not use the word "moveable property" at any place for referring to the objects in respect of which the offences have been committed. When the framers of the Indian Penal Code were aware of and were, in fact, intending to provide for defining and penalising the offences pertaining to moveable property, both tangible and intangible, the connotation of the expression 'moveable property' ought to be restricted to certain types of property when the intention was to deal with tangible moveable property alone. This does not mean that the Indian Penal Code, by itself, does not recognise the distinction between the tangible moveable property and intangible moveable property at all. When the Indian Penal Code itself does not do away with this distinction and when it purports to deal with tangible moveable property under certain provisions and intangible moveable property under other provisions, it could hardly be said that the definition of 'moveable property' as corporeal property of every description was supposed to apply for all purposes. In itself, the aforesaid definition given in the Indian Penal Code is restricted to certain objects.
12. It is not unknown that the law defines the same expression differently in different manner to serve the different purposes for which various legislations are made. The context and the use for the expression "moveable property" in S. 421 of the Code of Criminal Procedure is altogether different when that provision is to be read in the context of the civil rights which are to be adjudged upon and settled by a decision of non-punitive law proceedings under Chapter IX of the Code of Criminal Procedure than the context and the use of that expression in punitive proceedings. The definition of expression "moveable property" given in the Indian Penal Code cannot be legally inducted in to the aforesaid provisions for the purpose of determining the scope of the application of the aforesaid provisions, much less for the enforcement of the rights determined and settled in proceedings like proceedings under Chapter IX of the Code of Criminal Procedure. The learned counsel arguing the case before me, both Mr. Sambre and Mr. Rajeev Madkholkar, rightly submitted, that the definition which was meant for punitive purposes could not be utilised for the purpose of determining the extent, scope and enforcement of the civil rights settled in proceedings under Chapter IX of the Code of Criminal Procedure.
13. The question then is, what is really the connotation of the expression "moveable property" in the relevant context. For answering this question, one may examine whether or not, the Code of Criminal Procedure does consider in any manner whatsoever the procedure for dealing with intangible moveable property. In other words, can it be said that the Code of Criminal Procedure does not empower a Criminal Court to attach and sell intangible moveable property. The answer has got to be in the affirmative. In Civil Law, the provisions contained in O.21, Rr. 46, 47, 48 and 48-A provide for the procedure for attachment of intangible moveable property, such as debt, share, share in moveables, salary or allowances of the government servants or of Railway employees or of employees of the local authority and salary or allowances of private employees. All these attachments can be made by the Civil Court by issuing prohibitory orders against the persons holding such assets. Apparently, one may say that similar provisions empowering the Criminal Court to issue prohibitory injunctions for the attachment of intangible moveable property are not there in the Code of Criminal Procedure. But that does not mean that under no circumstances, the Criminal Court has any power to attach intangible moveable assets for the purposes of recovery, out of the same, certain amounts. A reference may be made in this context to the provisions contained in Sections 82 and 83 of the Code of Criminal Procedure, 1973. If any person against whom a warrant has been issued by a Criminal Court is found to be absconding or concealing himself, so that such warrant could not be executed, the Criminal Court has power under S. 82 of the Code of Criminal Procedure to issue and publish a written proclamation requiring him to appear at a specified place and at a specified time not less than 30 days from the date of publishing such proclamation. Section 83 further provides that the Court issuing a proclamation under S. 82 may, for reasons to be recorded in writing, at any time after the issue of the proclamation, order the attachment of any property, moveable or immoveable, or both, belonging to the proclaimed person. Sub-section (2) of Section 83 provides further that such order shall authorise the attachment of any property belonging to such person within the district in which it is made; and it shall authorise the attachment of any property belonging to such person without such district when endorsed by the District Magistrate within whose district such property is situate. For the purposes of the point at hand, sub-section (3) is more relevant and it may be quoted here, with advantage, ad verbatim;
"If the property ordered to be attached is a debt or other moveable property, the attachment under this section shall be made -
(a) by seizure; or
(b) by the appointment of a receiver; or
(c) by an order in writing prohibiting the delivery of such property to the proclaimed person or to any one on his behalf, or
(d) by all or any two of such methods, as the Court thinks fit."
Sub-section (4) of Section 83 deals with the attachment of immoveable property. Sub-section (6) lays down that the powers, duties and liabilities of a receiver appointed under this section shall be the same as those of a receiver appointed under the Code of Civil Procedure, 1908 (5 of 1908). Sections 84 and 85 deal with the claims and objections to attachment and release, sale and restoration of the attached property respectively. In particular, it is important to note the provisions contained in sub-section (2) of S. 85 which provides that if the proclaimed person does not appear within the time specified in the proclamation, the property under the attachment shall be at the disposal of the State Government; but it shall not be sold until the expiration of six months from the date of the attachment and until any claim preferred or objection made under S. 84 has been disposed of tender that section, unless it is subject to speedy and natural decay, or the Court considers that the sale would be for the benefit of the owner, in either of which cases the Court may cause it to be sold whenever it thinks fit. Bearing in mind, that the earlier parts of the section deal both with moveable and immoveable property and that while referring to moveable property, a specific reference has been made to intangible moveable assets like debts, it is important to note that sub-section (2) of S. 85 empowers a Criminal Court which has attached such property under S. 83 of the Code, has power to save that property. Therefore, the necessary conclusion that flows from these provisions is that, the moveable property, whether tangible or intangible, can be sold by a Criminal Court in accordance with the aforesaid provisions of law. The concept of attaching intangible moveable property by appointment of a receiver or by an order in writing prohibiting the delivery of such property to a proclaimed person or to anyone on his behalf, is thus not unknown to the Criminal Procedure Code. The definition of the expression "moveable property", as contained in S. 22 of the Indian Penal Code is not useful for the purposes of interpreting the aforesaid provisions contained in Code of Criminal Procedure. In other words, intrinsically itself, the provisions contained in Sections 82 to 85 of the Code of Criminal Procedure show that if the context requires otherwise, the expression 'moveable property' as used in the Code of Criminal Procedure does not necessarily have the same connotation as it has under S. 22 of the Indian Penal Code. With respect, we may point out that the discussion of the point in Jaggu Sarju's case (1982 Mah LJ 859) (cited supra) does not refer to this provision at all. Indeed, the involved point is not considered at all in the light of the other provisions contained in Criminal Procedure Code to ascertain whether or not, the connotation of the term 'moveable property' for the purpose of Section 421(1)(a) could be different from the connotation of that expression as defined in S. 22 of Indian Penal Code.
14. The Code of Criminal Procedure, 1973, is a Central Legislation. Therefore, for interpreting the provisions contained in the Code of Criminal Procedure, 1973, a reference has got to be made to the provisions contained in the General Clauses Act, 1893 (Act 10 of 1897). Section 3 of the said Act deals with general definitions and it lays down, at the very outset, that in that Act, and in all Central Acts and Regulations made after the commencement of that Act, unless there is anything repugnant in the subject or context, the expression defined in the said section would have the connotation given therein. Sub-clause (36) of S. 3 of the aforesaid Act defines 'moveable property' in this fashion, -
"36. 'Moveable property' shall mean property of every description, except immoveable property".
It is very clear from this definition that the General Clauses Act defines the expression "moveable property" so as to include therein not only the tangible corporeal moveable property, but also the intangible moveable assets such as debts, choses in action and consequently, a right to receive the salary and wages from an employer. If, for the reasons already discussed, the definition of the expression 'moveable property' as contained in S. 22 of Indian Penal Code cannot be of any use to interpret certain provisions of the Code of Criminal Procedure, the aforesaid definition given in the General Clauses Act, 1897 will have to be resorted to for determining the connotation of the expression 'moveable property' for the purposes of various provisions contained in Code of Criminal Procedure. Shri Sambre, the learned counsel for the petitioner as well as the learned A.G.P. Shri Rajeev Madkholkar, were right in submitting that this should be the connotation of the expression for the purpose of S. 421(1)(a) of the Code of Criminal Procedure, especially when that is to be read in the context or provisions contained in Chapter IX of the said Code.
15. In Jaggu Sarju's case (1982 Mah LJ 859) the provision contained in General Clauses Act is referred to in the following manner :
"Moveable property has not been defined in Criminal Procedure Code. But the definition of moveable property as given in S. 22 of the Indian Penal Code can be used by virtue of S. 4(2) (which appears probably to be a misnomer for S. 2(y) of Criminal Procedure Code. Under S. 22, Indian Penal Code, "moveable property" includes corporeal property of every description except land and things attached to the earth or permanently fastened to anything which is attached to the earth. Thus, this definition is more restrictive and different from that given in the General Clauses Act, where "moveable property" means property of every description except immoveable property. It appears that for the purpose of Indian Penal Code, "moveable property" must be tangible corporeal property which could be perceived and seized. In the instant case also, the wife could not ask the Magistrate to attach the future salary of her husband as and when it becomes due. Firstly, the future salary is not tangible corporeal property available for seizure. Secondly, it does not belong to the husband because he cannot be said to have earned his future salary."
With respect, it was submitted by both the learned counsel arguing the matter before this Court, that the aforesaid discussion was oblivious of the considerations which are discussed so far above. It was submitted that no legal and sustainable reason is assigned in the aforesaid judgment as to why in the face of provision contained in S. 83 of the Code of Criminal Procedure, it could not be said that the Code of Criminal Procedure did contemplate in certain eventuality attachment and sale of intangible moveable property as well. The contention that the future salary does not belong to the husband because he cannot be said to have earned his future salary, also is not a legally sustainable contention, because the provisions contained in O.26, Rr. 48 and 48-A of the Code of Civil Procedure, 1908 does recognise the existence of such a property and provide for a procedure for the attachment of the future salary. It is significant to note in this context, that the aforesaid provisions contained in the Code of Civil Procedure do not speak of 'future' salary at all, though the aforesaid provisions speak of the attachment of the salary accruing from time to time to the person whose assets are to be seized. The word 'future' in the context of salary appears only in the judgment in Jaggu Sarju's case (cited supra) and it appears that, that has probably caused the confusion in the matter. The expression 'attachment and sale' used in S. 421(1)(a) of the Code of Criminal Procedure does not necessarily mean, as held in Jaggu Sarju's case, tangible corporeal property also for the reason that if the contrary view is taken, it would lead to certain preposterous propositions. If a person, from whom some amount is to be recovered towards the fine imposed on him according to law, or if some amount is to be recovered from him in the manner prescribed for the levy of fines, has no tangible moveable property, nor any moveable property, but he has only some assets of intangible moveable property, can it be said that the "state" shall not be entitled to recover the amount of fine, or other amounts which are leviable as fine, by proceeding against the aforesaid intangible moveable assets ? That is certainly not the purpose, object or intendment of law. Again, if under the civil law, a creditor of such a person is entitled to attach intangible moveable assets for satisfying his private claim, can it be said that the creditor would be entitled to do so in law, but not the State or, for the purposes of Chapter IX of the Code of Criminal Procedure the neglected dependents of the said person ? By all means, it would be reasonable and legal to hold, that the intangible moveable assets of such a person would be liable to be attached and sold for the purposes of levying the amount of fine or the amounts which are leviable as fine.
16. In the context of provisions contained in Chapter IX of the Code of Criminal Procedure, read with S. 421(1)(a) of the Code of Criminal Procedure, some High Courts have taken views which support the aforesaid conclusion. In K. V. Rudraiah v. Smt. B. S. Mudda Gangamma (1985 Cri LJ 707), a single Judge of the Karnataka High Court observed thus :
"In the instant case, according to me, the provision - S. 421(1)(a) of the Code - need not even be subjected to any strained interpretation so as to enable the Court to attach the salary of the person concerned. Clause (a) provides "for the levy of the amount by attachment of any moveable property belonging to the "person concerned". It is nobody's case that money is not moveable property. See Pichu Vadhair v. Secretary of State for India in Council (1917) 38 Ind Cas 986 : 1917 (18) Cri LJ 426 (Mad)."
"I am unable to agree with him, and, with due respect the decision in Baldevi (1955 Cri LJ 621) : AIR 1955 Raj 61. The warrant issued under clause (a) becomes effective the moment the salary accrues due to the person concerned or when that money becomes payable to him and until then the direction contained in the attachment warrant remains dormant. In this view of the matter, it cannot be said that the salary payable to an employee is not amenable for a levy warrant issued under clause (a) referred to above."
17. A reference may also be made to the decision in Madhav Kumar Anand v. Sudesh Kumari, (1984) 2 DMC 45 : 1984 Cri LJ NOC 175 (Punj). In that case, warrants were issued by the Magistrate for recovery of the maintenance allowance for the purpose from 17-5-1981 to 18-5-1982 and from 19-5-1982 to 18-2-1983 for attachment of salary when duly found in the office of the petitioner after it had been withdrawn from the Government Treasury. It was observed, that such warrants could, by no means, be called effecting the attachment of future salary. The learned single Judge of Punjab and Haryana High Court then proceeded to observe :
"It is precisely for this reason that S. 466 of the Code regarding objections to writs of attachment is brought in. For it cannot be forgotten that S. 125, Criminal Procedure Code, provides a summary remedy to the wife or a child to claim maintenance for herself in a standard of living which is neither luxurious nor penurious but is moderately consistent with the status of the family. No technical impediment in that direction, as is the mandate of the Code, can be allowed to frustrate that object or to elongate the process or proceedings. Thus, in my view, the attachment orders passed by the learned Magistrate were quite in order and cannot be quashed or modified in these proceedings."
18. In Ahmed Pasha v. Wajid Unissa (1983 Cri LJ 479), the decision of the Rajasthan High Court in Baldevi v. Ramnath (1955 Cri LJ 621) : AIR 1955 Raj 61, and the decision of Goa, Daman and Diu Judicial Commissioner's Court in Ali Khan v. Smt. Hajrambi (1981 Cri LJ 682) were considered. Pointing out that in those cases, it was held that the husband could not be said to have earned his future salary and that the salary could not be attached, it was observed (at pp. 480, 481 of Cri LJ) :
"With due respect, I find myself unable to agree with this view. It is now common practice that the salary of officials including clerks and the peons is being attached by money lenders or by the Banks in execution of money decrees. If the salary is not available for seizure or the person, who gets the salary, cannot be said to have earned his future salary as opined by the learned Judges in the above two decisions, the salary should not be available for attachment for money lenders or for the Banks even in the execution of a money decree. But S. 60 of C.P.C. itself provides for attachment of the salary to the extent indicated therein in execution of a money decree or a decree for maintenance. Hence, the view that the salary cannot be said to have been earned by the person and it cannot, therefore, be available for the seizure, is not in conformity with the provisions of S. 60. When a money lender or a Bank has got the right to attach the salary or an official to the extent indicated therein in execution of the money decree or maintenance decree, it is preposterous to say that a wife cannot seek for attachment of her husband's salary for recovering the arrears of maintenance granted by the Magistrate under S. 125(3). A wife who is entitled to maintenance under S. 125, Cr.P.C. and who is also entitled to recover the arrears under S. 125(3), cannot be placed worst than a money lender. What is available under S. 60, C.P.C. for a maintenance decree-holder, can also be made available under S. 125(3), Cr.P.C. for the recovery of arrears of maintenance."
19. In Re : Yerusuri Lakshminarayana Murthy (1986 Cri LJ 1846) a yet another single Judge of the Andhra Pradesh High Court observed (at p. 1846 of Cri LJ) :
"Section 125, Cr.P.C. is designed to provide maintenance to a party who is unable to support herself for himself. Therefore, it is imperative on the part of the person against whom the decree is passed to comply with the decree. Section 125(3), Cr.P.C. provides for enforcement of the decree and the said section says that any movable property can be attached. The expression moveable property, must be given wide interpretation. In my opinion the salary cannot be excluded from the category of moveable property mentioned in S. 125(3), Cr.P.C."
20. Both the learned counsel arguing the case before me then urged a yet another point pertaining to the interpretation of S. 421(1) of Code of Criminal Procedure. Pointing out that the aforesaid sub-section has said, "when an offender has been sentenced to pay a fine, the Court passing sentence may take action for recovery of a fine, in either or both of the following ways." Emphasis was led on the word "may take action". It was submitted, quite with force, that the provisions contained in this sub-section were not restrictive provisions, but they were enabling provisions. It was, therefore, submitted that, even if a restricted interpretation was put on clause (a) of the said section, the section itself did not bar the jurisdiction of the Court to recover the amount of fine in ways other than the two ways enumerated in the section. Sub-section (1) enables the Criminal Courts to recover the levy of fine in two ways specified in clauses (a) and (b) of the said sub-section leaving it open to the Courts also to adopt other legal measures for levying of the fines. In that context also, reference was again made to the provisions contained in S. 83 of the Code of Criminal Procedure by submitting that the mode indicated in Ss. 83(3) and 83(4) both read with S. 85(2) could be used for attachment and sale of intangible moveable assets of a person liable to pay the amount which was leviable as fine. This contention also contains a good deal of force.
21. It was then pointed out by both the learned counsel arguing the case before me that, ordinarily, the judicial discipline would require this Court to follow its earlier decision recorded in Jaggu Sarju's case (1982 Mah LJ 859), but that in view of the fact that the aforesaid decision was oblivious of several considerations that were urged before this Court, this Court could, with respect, differ from the view taken in Jaggu Sarju's case (supra). They submitted that inasmuch as the position of the law on the point was clear now, it would not be necessary to have this case referred to a larger Bench. As already pointed out in the earlier discussion while considering the point in Jaggu Sarju's case (supra), it was overlooked that the definition given in S. 22 of the Indian Penal Code could have been inducted in the Code of Criminal Procedure by virtue of S. 2(y) of the Code of Criminal Procedure only "unless the context otherwise required." It was submitted that while deciding Jaggu Sarju's case that aspect was lost sight of and that had probably misled the Court earlier. It was also submitted that the earlier decision was oblivious of the fact that it was dealing with not a punitive provision, but with the civil rights of the dependents in whose favour the law had made it obligatory that they be paid some maintenance allowance under Chapter IX of the Code of Criminal Procedure. With respect, we agree with this submission in view of the principle explained in Kashibai v. State of Maharashtra, 1993 Mah LJ 1168.
22. Finally, both the counsel arguing the case before me submitted that there was no fear of this view coming in conflict with the provisions contained in the Constitution of India. It was rightly submitted that Chapter IX of the Code of Criminal Procedure itself had carved out a class of women, children and dependent weaklings by providing them with a statutory right to get maintenance from certain persons who were liable to maintain them. It was submitted, further, that while taking the view as aforesaid, this Court was only taking this classification to its logical conclusion for the purpose of enforcing the rights statutorily created under Chapter IX of the Code of Criminal Procedure. A reference was made to the Preamble of the Constitution of India as well as to the provisions contained in Articles 15(3), 31(1) and (2) and 39(f) of the Constitution to submit that it was perfectly constitutional to hold that the aforesaid class deserved some special protection of law even in the matter of enforcement of the rights which were specially created for them by Chapter IX of the Code.
23. In view of all these considerations, we hold that the present petition must succeed. We allow the same and set aside the orders passed by the learned Third Additional Sessions Judge, Nagpur in Criminal Revision Applications Nos. 1550/92, 1551/92 and the Unregistered Criminal Revision dated 10-2-1993 which were allowed by him. We hold that a warrant for the attachment of the salary of the respondent No. 1 can be issued by the Magistrate for the recovery of the arrears of maintenance allowance claimed by the petitioners. The petitioners shall be at liberty to move the learned Magistrate for issuance of fresh warrants, if they are so advised. Rule made absolute accordingly.
Petition allowed.