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 1, Cited by 1]

Jammu & Kashmir High Court

Mohd. Rafiq Mir vs Ghulam Mustafa Khan on 11 March, 1987

Equivalent citations: 1988CRILJ1552

ORDER
 

S.M. Rizvi, J.
 

1. This is a motion for the admission of a criminal revision directed against the order dt. 9-12-1986 passed by the learned Judicial Magistrate First Class (Sub Registrar), Srinagar, rejecting an application of the petitioner for summoning of some witnesses on his behalf in the proceedings taken under Section 145 of the Cr.P.C., and also against the order dt 26-12-1986 passed by the learned Sessions Judge, Srinagar, dismissing the revision petition filed by the petitioner against the order of the learned Magistrate as mentioned above.

2. It appears, that on the application of the petitioner proceedings Under Section 145 Cr.P.C. have been taken by the learned Enquiry Magistrate against the respondent in respect of a shop belonging to the Municipality, Srinagar. The said shop was somewhere in, 1971, or even before that allotted by the Srinagar Municipality to one Sona Ullah Bhat, who entered into partnership with the petitioner for running some business in that shop somewhere in, 1972, the said partnership got dissolved. The petitioner claims himself to be in possession of the said shop since then. On the other hand, the respondent also claims to be in possession of the said shop since then The parties have filed the relevant documents as also affidavits of the witnesses in the court of the learned Enquiry Magistrate and the case was ripe for final hearing. In the meanwhile, the petitioner filed as application for summoning of some witnesses which was rejected by the learned Magistrate by virtue of the impugned order. The revision against that order also came to be rejected by the learned Sessions Judge. Hence, this revision.

3. The record was examined and the learned Counsel for the parties were also heard on the admission of this revision.

4. Mr. Jan took a preliminary objection to the maintainability of the revision on the ground that the order impugned being an interlocutory order, it could not be revised. He had taken the same objection before the learned Sessions Judge, where it prevailed. The learned Sessions Judge held the order impugned as interlocutory, and, therefore, not revisable.

5. Mr. Manzoor on the other hand argued that a right of the petitioner was finally decided in the impugned order and, therefore, it was not an interlocutory order and was revisable.

6. The character of the order impugned should not detain us at this stage. The only point to be determined in this revision is the legality or otherwise of the impugned order passed by the learned Magistrate. The petitioner wants to examine some witnesses over and above the documents and affidavits filed by him, just to prove as to whom Sona Ullah Bhat, the original allottee of the shop, had given its possession in the year, 1972. The factum of possession of such distant past in the proceedings Under Section 145 Cr.P.C. is a remote question, which may not be of much relevance before the learned Enquiry Magistrate. He is only called upon to determine as to who was in the actual physical possession of the shop, whether lawful or otherwise, on the date of the passing of the preliminary order or two months before the said order was passed. He has nothing to do with the title of the shop or the partnership matter, which too relate to the year 1972. Moreover, a party cannot call a witness as a matter of right in the proceedings under Section 145 Cr.P.C. It is the discretion of the Magistrate to call a witness on the application of such party if the Magistrate thinks it fit. The Magistrate is required to exercise his discretion judicially and not arbitrarily, while deciding whether such application should be accepted or not. He is not bound to call such witnesses if he thinks that it is not necessary for the determination of the question of possession on the date of the passing of the preliminary order or two months before passing such order. In the instant case, the learned Magistrate appears to have exercised his discretion judicially and not arbitrarily, after keeping in view the record brought on the file by the parties. He has not committed any illegality or impropriety while passing the order impugned. In these circumstances of the case, the petitioner has failed to make out a case for the admission of this revision, which is hereby dismissed in. limine. The record shall be remitted to the Enquiry Magistrate immediately, who is directed to hear the parties finally and dispose of the case within two weeks positively. The parties are hereby directed to appear before him on 17-3-1987. The revision file be consigned to records.