Delhi High Court
Commissioner Of Customs vs State & Anr. on 7 February, 2011
Author: Shiv Narayan Dhingra
Bench: Shiv Narayan Dhingra
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Date of Reserve: 7th January, 2011
Date of Order: 7th February, 2011
+W.P. (CRL.) 1146 OF 2010
%
07.02.2011
COMMISSIONER OF CUSTOMS ... Petitioner
Through: Mr. Mukesh Anand, Advocate
Versus
STATE & ANR. ... Respondents
Through: Mr. Sanjeev Bhandari, ASC for the State
Mr. Santosh Kumar Suman, Advocate for R-2
JUSTICE SHIV NARAYAN DHINGRA
1. Whether reporters of local papers may be allowed to see the judgment? Yes.
2. To be referred to the reporter or not? Yes.
3. Whether judgment should be reported in Digest? Yes.
JUDGMENT
1. The petitioner by this petition has assailed order dated 13th April, 2010 whereby the learned ACMM exercised power under Section 67 of IPC and sentenced the Commissioner of Customs to imprisonment for a period of six months for non-payment of cost of Rs. 23,307/-.
2. Section 67 of IPC reads as under:
"Section 67. Imprisonment for non-payment of fine when offence punishable with fine only -If 1 the offence be punishable with fine only, [the imprisonment which the Court imposes in default of payment of the fine shall be simple, and] the term for which the Court directs the offender to be imprisoned, in default of payment of fine, shall not exceed the following scale, that is to say, for any terms not W.P. (Crl.) 1146 of 2010 Page 1 of 3 exceeding two months when the amount of the fine shall not exceed fifty rupees, and for any terms not exceeding four months when the amount shall not exceed one hundred rupees, and for any term not exceeding six months in any other case."
A bare perusal of this Section would show that the Section can be invoked only where an offence committed by an accused is punishable only with fine. In case of non-payment of fine on conviction the Court can give directions for imprisonment of the accused/offender for an appropriate term, as provided in the Section. The maximum sentence is six months.
3. In the present case, the learned ACMM was conducting trial. During trial an adjournment was sought by the by the counsel/Special Public Prosecutor for the State. The learned ACMM imposed costs on the State to be reimbursed to the accused on the ground that accused had to come from Mumbai to attend the proceedings and unnecessary adjournment was sought.
4. There is no power granted to a Metropolitan Magistrate under Cr. P.C. for awarding costs to the accused for attending the court proceedings whether an adjournment is sought or not and there is no inherent power available to MM. The only power granted to Magistrate under Cr. P.C. is to grant cost to the witnesses for attending the court for deposition.
5. I, therefore, consider that power exercised by the learned ACMM in this case asking prosecution to reimburse the cost for attending proceedings to the accused was unlawful. The learned ACMM thus exceeded his power in directing the prosecution to reimburse the cost to the accused for attending W.P. (Crl.) 1146 of 2010 Page 2 of 3 the court proceedings when the Public Prosecutor was on leave. The court of ACMM had only to see whether the adjournment was being sought for reasonable grounds or not. If the adjournment is sought on unreasonable grounds, appropriate cost can be imposed to discourage seeking of adjournments and cost has to be deposited with the State and it cannot be given to the accused.
6. The learned ACMM could not have resorted to Section 67 of IPC for recovery of cost. When procedure is prescribed under Cr. P.C. itself for recovery of cost by attaching movable/immovable assets, the order passed by learned ACMM seems to be actuated by extraneous reasons as a series of orders of this ACMM in respect of customs cases have been found to be suffering from similar malice.
7. The petition is allowed. The order of ACMM is set aside. A copy of this order be sent to Chief Justice.
FEBRUARY 07, 2011 SHIV NARAYAN DHINGRA, J.
acm
W.P. (Crl.) 1146 of 2010 Page 3 of 3