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 3, Cited by 1]

Allahabad High Court

Kesri vs Muhammad Baksh on 31 January, 1896

Equivalent citations: (1896)ILR 18ALL221

JUDGMENT

Knox and Blair, JJ.

1. This case has been very properly referred to us by the learned Additional Sessions Judge of Moradabad. A complaint was instituted before a Magistrate of the first class. That Magistrate took cognizance of it, and under Section 200 of the Code of Criminal Procedure, it was imperative upon him to at once examine the complainant upon oath and also to reduce the substance of that examination to writing. The learned Magistrate did not examine the complainant and did not reduce the substance of the examination or have it reduced to writing. He contented himself with taking the complaint as it was filed in his Court and asking the complainant to swear to it and sign it. He defends this procedure by reference to the precedent of Queen-Empress v. Murphy I.L.R. 9 All. 666. That case was of an exceptional character. The complaint was made by an Englishman against an Englishman. The contents of the complaint, which was drawn up in English, had evidently been drawn up with a great deal of care, and not in the way in which complaints are so often prepared for the Courts of Magistrates. With all due respect to the learned Judge who decided that case, we are of opinion that the Legislature does require that every complainant shall, as soon as he has prevailed upon the Magistrate to take cognizance of his complaint, be examined upon oath. The substance of that examination is by law required to be reduced to writing, and it is obvious that that writing must be and was intended to be distinct from the complaint.

2. The learned Magistrate committed another irregularity. The case before him was what is technically known as a summons case. The procedure that the law requires Magistrates to observe in the trial of summons cases is laid down in Chapter XX of the Code of Criminal Procedure. Presumably the accused appeared and did not admit that he had committed the offence of which he was accused. In such cases the Magistrate is bound to hear the complainant and take all the evidence that he produces in support of the prosecution. He is then bound to hear the accused and take such evidence as the accused may produce. Until all this has been done he has no power and no jurisdiction to record an order of acquittal. In the present case the Magistrate acquitted the accused, as he was pleased to call his procedure without taking the evidence produced in support of the prosecution. The order was passed without jurisdiction. It was not an order of acquittal, and we set it aside. So far as we can judge of the case at all from the record, which is very meagre, there would appear to have arisen a dispute which might or might not have resulted in a breach of the peace. Seeing that Magistrates are responsible that public peace is not broken, it would have been well if the Magistrate had considered it necessary to send for the accused, gone thoroughly into the evidence of both sides and ascertained whether, apart from the assault, there was or was not danger of a breach of the peace. The learned Magistrate says that his time would have been wasted if he had heard the whole of the evidence. He will find, as his experience extends, that the greatest safeguard against time being wasted is a proper, diligent and thorough examination of the complainant made by the Magistrate himself in an intelligent manner and not in a perfunctory way. A Magistrate by a disinterested inquiry is often able to satisfy himself that the complaint is imaginary or unnecessary, and by dismissing it as he can, and only can on being so satisfied before he calls upon the accused to appear, prevent much needless harrassment and irritation. The order of the Magistrate is set aside.