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 16, Cited by 26]

Bombay High Court

M/S. Nagpur Cable Operators' ... vs Commissioner Of Police, Nagpur And ... on 9 August, 1995

Equivalent citations: AIR1996BOM180, 1995(2)MHLJ753, AIR 1996 BOMBAY 180, (1995) 2 MAH LJ 753

Author: R.M. Lodha

Bench: R.M. Lodha

ORDER

1. Simple objection of maintainability of this writ petition as Criminal Writ Petition raised by Mr. Sunil Manohar, the learned counsel for respondent No. 2, has turned out to be a complex issue in view of not so clear provisions of the Bombay High Court Appellate Side Rules, 1960.

2. Mr. Sunil Manohar, the learned counsel for the respondent No. 2 has raised preliminary objection about the maintainability of the present criminal writ petition on the ground that the reliefs sought for by the petitioner relate to enforcement of civil rights and, therefore, filing of the present criminal writ petition for enforcement of civil rights, is misconceived.

3. We heard Mr. Sunil Manohar, the learned counsel for the respondent No. 2, Mr. B. G. Kulkarni, the learned counsel for the petitioner and Mr. A. M. Gordey, 'A' Panel Counsel appearing on behalf of the respondent No. 1, on this question.

4. During the course of arguments, since wider issue of classification of writ petitions/ applications under Articles 226 and 227 of the Constitution of India arose, we directed the Deputy Registrar to notify to the learned members of the Bar to address this Court about classification of writ petitions under Articles 226 and 227 of the Constitution of India and despite the general notification to the learned members of the Bar, none of the other Advocates appeared to assist the Court though the issue of wider importance is involved in the case about classification of writ petitions.

5. Article 226 of the Constitution of India empowers the High Court to issue orders or writs including writs in the nature of habeas corpus, mandamus, prohibition, quo warran-to and certiorari, or any of them, for the enforcement of any of the rights conferred by Part III and for any other purpose. The Constitution does not provide that the jurisdiction to be exercised by the High Court under Article 226 would be Civil or Criminal. By Article 227 of the Constitution of India, the power of the High Court to have superintendence over all Courts and Tribunals throughout the territories in relation to which it exercises jurisdiction, is maintained. If in a case pending in a Court subordinate to the High Court, substantial question of law as to the interpretation of the Constitution which may be necessary for the disposal of the case arises, it is open to the High Court, if it is so satisfied, to withdraw that case from that subordinate Court and determine the said question of law and return the case to the Court from which the case was withdrawn. Thus, Articles 226 , 227 and 228 are the constitutional provisions conferring jurisdiction upon the High Courts to issue writs or orders as the circumstances warrant.

6. The Bombay High Court Appellate Side Rules, 1960 which regulate the business of the High Court came into force with effect from 4-2-1960. The relevant provisions in the Bombay High Court Appellate Side Rules, 1960 (for short, the 'Appellate Side Rules') relating to the conduct of business under Articles 226 , 227 and 228 of the Constitution are provided in Chapter 1, Chapter V, Chapter X, Chapter XVII and Chapter XXVI and Chapter XXVIII. In Chapter I, Rule 2. the business which could be disposed of by the single Judge are classified as Civil and Criminal in Part-I and Part-11 respectively. Clause (i) of Part-II in Rule 2 of Chapter I of the Appellate Side Rules reads as under :--

II Criminal .....
"(i) All applications under Article 227 of the Constitution of India challenging the orders and decisions of the Courts constituted under the Code of Criminal Procedure.''

7. Rule 2-B of Chapter I of the Appellate Side Rules makes a provision that all petitions/applications under Articles 226 and/or 227 of the Constitution of India arising out of or relating to an order of penalty or confiscation or an order in the nature thereof or an order otherwise of a penal character and passed under any special statute shall be heard and decided by a Division Bench hearing Writ Petitions.

8. Chapter V of the Appellate Side Rules which deals with procedure after presentation, removal of office objections etc. in Rule 10 states that the office shall maintain separate register of each of the classes mentioned therein and clause (vi) of Rule 10 of Chapter V deals with maintaining of separate register for Special Civil Applications under Articles 226 , 227 and 228 of the Constitution.

9. In Chapter X which deals with the subject, "Warned List, Weekly and Daily Boards", Rule 1 provides that the Chief Justice will nominate from time to time seven Judges to be in charge of the classes of the proceedings mentioned in that rule and clauses (3) and (4) deal with Writ Petitions (Division Bench) and Writ Petitions (single Judge) and Clauses (6) and (7) deal with Criminal Appeals and Applications (Division Bench) and Criminal Appeals, Revision Applications and other single Judge's Criminal matters.

10. Petitions under Articles 226 and 227 of the Constitution and applications under Article 228 of the Constitution and the rules for the issue of writs and orders under the said Articles, is also the subject-matter of Chapter XVII and in Rule l(i) thereof, it is provided that every application for the issue of a direction, order or writ under Article 226 of the Constitution shall, if the matter in dispute is or has arisen substantially outside Greater Bombay, be heard and disposed of by a Division Bench to be appointed by the Chief Justice, and the application shall set out therein the relief sought and the grounds on which it is sought.

11. "Chapter XXVI of the Appellate Side Rules which broadly deals with the criminal business of the High Court, in Rule 31, sub-rule (i), clause (8), it is provided that the State shall provide to an accused an Advocate who is not represented by any Advocate in criminal writ petition challenging the order of detention.

12. Rules for issue of writs or orders in the nature of writs of habeas corpus under Article 226 of the Constitution of India are provided in Chapter XXVIII and Rule 1 in the said Chapter makes a provision that all applications for writs or orders in the nature of writs of Hebeas Corpus under Article 226 of the Constitution of India shall be made to the Division Bench taking criminal business of the Appellate Side of the High Court.

13. From the aforesaid provisions of the Appellate Side Rules, it is clearly spelt out that the said Rules do envisage the classification of writ jurisdiction of the High Court as Civil Writ jurisdiction and the Criminal Writ jurisdiction. For example, in Chapter I, Rule 2, Clause (i) of Part II Criminal, all applications under Article 227 of the Constitution of India challenging orders and decisions of the Courts constituted under the Criminal Procedure Code are covered under the Criminal Jurisdiction of the single Judge. Again in Chapter XXVIII, it is provided that all applications for writs or orders in the nature of writs of habeas corpus under Article 226 of the Constitution of India shall be made to the Division Bench taking criminal business of the Appellate Side of the High Court. Not only that, in Chapter XXVI, Rule 31 (i), clause (8), in the criminal writ petitions challenging the order of detention if the accused is not represented by an Advocate, an amicus curiae is provided to such accused at the cost of the State. Still the provisions of the Appellate Side Rules are not clear and do not classify the writ petitions as 'Civil Writ Petitions' or 'Criminal Writ Petitions' in clear terms and as a result thereof, most of the time, there is confusion about the subject-matter of the writ jurisdiction as to whether it is a civil writ petition or criminal writ petition. Even the petitions/ applications under Articles 226 and 227 of the Constitution of India on the Appellate Side of the Bombay High Court are styled loosely at various places in the rules, viz. somewhere as writ petitions, at some places as petitions under Articles 226 and 227 of the Constitution of India, at various places as applications under Articles 226 and 227 of the Constitution and the Register that is required to be maintained by the High Court for such petitions/applications is as 'Special Civil Applications' under Articles 226 and 227 of the Constitution of India.

14. It is in this background that we thought it fit to deal with this matter at greater length as a larger issue regulating the business of this Court on appellate side under Articles 226 and 227 of the Constitution of India. We catted the Deputy Registrar to find out as to whether the writ petitions filed under Articles 226 and 227 of the Constitution are registered by the High Court in the register maintained under the head "Special Civil Applications under Articles 226 , 227 and 228 of the Constitution of India" or not as required in clause (vi) of Rule 10 of Chapter V, the Deputy Registrar told us that the petitions/applications under Articles 226 and 227 of the Constitution presented to this Court on the Appellate Side are registered in the separate register titled as "Writ Petitions under Articles 226 and 227 of the Constitution of India". The basis of registering the petitions/ applications under Articles 226 and 227 of the Constitution of India presented to this Court on the Appellate Side in the register titled as "Writ Petitions under Articles 226 and 227 of the Constitution of India" has not been shown, but the Deputy Registrar submitted that such registration of petitions/applications under Articles 226 and 227 of the Constitution of India in the registers titled as "Writ Petitions under Articles 226 and 227 of the Constitution of India" is being done since 1980.

15. Adverting to the main issue about the classification of writ matters, styled loosely in the Appellate Side Rules as "Petitions/Applications under Articles 226 and 227 of the Constitution of India," we may at the outset observe that whether a writ proceeding is civil or criminal, depends on the nature of relief claimed and grounds for such relief. "Civil Proceedings" or "Criminal Proceedings" are not defined anywhere. The Constitution of India does not define the expression, "Civil Proceeding" nor does the General Clauses Act. The two proceedings are entirely different and distinct, though at times it may overlap to some extent. But the distinction between the civil proceedings and criminal proceedings is well defined. In Halsbury's Laws of England, Fourth Edition, Vol. 11, Criminal and Civil proceedings have been distinguished thus:--

"Civil proceedings have for their object the recovery of money or other property, or the enforcement of a right or advantage on behalf of the plaintiff: criminal proceedings have for their object the punishment of a person who has committed a crime. Criminal proceedings are not to be used as a means of enforcing a civil right. Whether conduct amounts to a crime may be determined by ascertaining whether the conduct in question is followed by criminal or civil proceedings. If the proceedings will result in the punishment of a party, the conduct in question will be a crime notwithstanding that it may be a matter of small consequence. Where an act is commanded or prohibited by statute, disobedience is prima facie criminal unless criminal proceedings manifestly appear to be excluded by the statute. An act may be prohibited or commanded by a statute in such a manner that the person contravening the provision is liable to a pecuniary penalty which is recoverable as a civil debt; in such an instance contravention is not a crime."

16. In State of U. P. v. Mukhtar Singh, , the Division Bench of the Allahabad High Court considered the nature of the proceedings under Article 226 of the Constitution of India. One of the Judges, Beg, J. explaining the nature of proceedings, held that whether a proceeding is civil of not, depends on the nature of the subject-matter of the proceeding and its object and not on the mode adopted or the form provided for enforcement of right. According to His Lord ship, a proceeding which deals with the right of civil nature and otherwise of civil nature does not cease to be so just because the party chooses resort to Article 226 of the Constitution for enforcement of such right. The fact that a right has been created by the Constitution or the forum for its enforcement prescribed by it should not make any difference, if the subject-matter of the right sought to be agitated in the proceedings is itself of a civil nature, and the object of the proceedings is merely the enforcement of such a right, and not punishment of a wrong. On the other hand, Desai, J. constituting the Division Bench was of the view that a proceeding under Article 226 for a writ is not a civil proceeding. According to His Lordship, much confusion has resulted from the assumption, for which there is no warrant at all, that jurisdiction is either civil or criminal. There are several kinds of jurisdictions and there is no foundation for the view that civil and criminal jurisdiction exhaust the list of jurisdictions that can be conferred upon a High Court. According to Desai, J., Article 225 retains the civil, criminal, testamentary, intestate and matrimonial jurisdiction conferred upon the High Courts under the Letters Patent and Article 226 confers additional jurisdiction and since it is the additional jurisdiction, it must be different from the jurisdictions viz. civil or criminal.

17. The Division Bench of this Court in J. P. Sharma v. The Phalton Sugar Works Ltd., , while dealing with the proceedings under Article 226 of the Constitution held as under:--

"The next argument of Mr. Joshi is that all proceedings under Article 226 are either civil or criminal. When a person asks for a writ of Habeas Corpus, that is a criminal proceeding. But when a person asks for any other writ than the Habeas Corpus, the proceedings are necessarily civil proceedings. The proceedings started under Article 226 are not proceedings under any Act, but are proceeding to quash the orders made under certain Acts, or for orders restraining the officers to take action under certain Acts. They are, therefore, civil proceedings and not proceedings under the Act. It is not possible to accept the argument. Mr. Joshi admits that the proceedings for the issue of a writ of Habeas Corpus is a criminal proceeding. He admits that it is criminal proceeding because it is a relief asked against the arrest or detention of a person in contravention of the provisions of the criminal law. If that be so, we see no reason why we should hold that even though the relief asked is a relief against an order made unde.r taxation laws or enforcement of the taxation laws against a person, the proceedings should not be revenue in nature. On the other hand, it would be logical to hold that the nature of the relief which is asked for in each case under Art. 226 should be determinative of the nature of that proceeding. If the relief asked is against the exercise of powers under criminal law, the proceedings" would be criminal proceedings. If the relief asked is for enforcement or in exercise of a civil right to prevent infringement of a civil right, the proceedings will be civil in nature. Similarly, if the relief is sought in relation to the enforcement of the taxation law, the proceedings would be revenue in nature. It is difficult to accept the contention of Mr. Joshi that proceeding's under Art. 226 are either civil or criminal in nature. On the other hand, we agree, with respect, with the view taken by the Patna High Court that the writ application may be a civil proceeding according to the nature of the application and the questions raised and decided in the proceedings. In the instant case, as already stated, the assessee sought to get quashed the notices issued under Section 34 of the Income-tax Act, and also prayed for an order restraining the Income-tax Officer from taking any action in enforcement of the notices. In other words, in the proceedings under the Income-tax Act, as already stated, are revenue in nature. The writ proceedings with which we were dealing, therefore, were revenue in nature."

18. The question whether a writ proceeding under Article 226 of the Constitution of India is a civil proceeding or criminal proceeding is considered at great length in the judgment of the Apex Court in I.S.A. Narayan Row v. Ishwarlal Bhagwandas, . The Apex Court observed thus:--

".....The expression "civil proceedings" is not defined in the Constitution, nor in the General Clauses Act. The expression in our judgment covers all proceedings in which a party asserts the existence of a civil right conferred by the civil law or by statute, and claims relief for breach thereof. A criminal proceeding on the other hand is ordinarily one in which if carried to its conclusion it may result in the imposition of sentences such as death, imprisonment, line or forfeiture of property. It also includes proceedings in which in the larger interest of the State; orders to prevent apprehended breach of the peace, orders to bind down persons who are a danger to the maintenance of peace and order, or orders aimed at preventing vagrancy are contemplated to be passed. But the whole area of proceedings, which reach the High Courts as civil and criminal....."

The Supreme Court further observed in the said report as under:--

".....The character of the proceedings, in our judgment, depends not upon the nature of the Tribunal which is invested with authority to grant relief, but upon the nature of the right violated and the appropriate relief which may be claimed. A civil proceeding is, therefore, one in which a person seeks to enforce by appropriate relief the alleged infringement of his civil rights against another person or the State, and which if the claim is proved would result in the declaration -- express or implied of the right claimed and relief such as payment of debt, damages, compensation, delivery of specific property, enforcement of personal rights, determination of status etc."

19. The Supreme Court in Narayan Row's case cited supra further observed that by a petition for a writ under Article 226 of the Constitution, extraordinary jurisdiction of the High Court to issue high prerogative writs granting relief in a special case to persons aggrieved by the exercise of authority --statutory or otherwise -- by public officers or authorities is invoked and this jurisdiction is undoubtedly special and exclusive, but on that account is not altered. Resolving the conflict in large number of cases arising before the High Courts, the Supreme Court in paras. 14 and 16 of the aforesaid report held thus:--

"14. A large number of cases have arisen before the High Courts in India in which conflicting views about the meaning of the expression "civil proceedings" were expressed. In some cases it was held that the expression "civil proceedings" includes a proceeding instituted in the High Court for the issue of a writ whatever may be the nature of the right infringed and the relief claimed; in other cases it has been held that a proceeding resulting from an application for a writ under Art. 226 of the Constitution may in certain cases be deemed to be a "civil proceeding", if the claim made, the right infringed and the relief sought warrant that inference; in still another set of cases it has been held that even if a proceeding commenced by a petition for a writ be generally categorised as a civil proceeding, where the jurisdiction which the High Court exercises relates to revenue, the proceeding is not civil. A perusal of the reasons given in the cases prompt the following observations. There are two preliminary conditions to the exercise of the power to grant certificate; (a) there must be ajudgment, decree or final order, and that judgment, decree or final order must be made in a civil proceeding. An advisory opinion in a tax reference may not be appealed from with certificate under Art. 133, because the opinion is not a judgment, decree or final order, and (b) a proceeding does not cease to be civil, when relief is claimed for enforcement of a civil rights merely because the proceeding is not tried as a civil suit. In a large majority of the cases in which the jurisdiction of the High Court to certify a case under Art. 133(1) was negatived it appears to have been assumed that the expression "other proceeding" used in Article 132 of the Constitution is or includes a proceeding of the nature of a revenue proceeding and, therefore, the expression "civil proceeding" in Article 133(1) does not include a revenue proceeding. This assumption for reasons already set out is erroneous."
"16. On a careful review of the provisions of the Constitution, we are of the opinion that there is no ground for restricting the expression "civil proceeding" only to those proceedings which arise out of civil suits or proceedings which are tried as civil suits, nor is there any rational basis for excluding from its purview proceedings instituted and tried in the High Court in exercise of its jurisdiction under Art. 226 where the aggrieved party seeks relief against infringement of civil rights by authorities purporting to act in exercise of the powers conferred upon them by revenue statutes. The preliminary objection raised by counsel for the assesses must, therefore, fail."

20. Recently, the question about the nature of proceedings under Article 226 of the Constitution as to whether the said proceedings were civil or criminal came up for consideration before the Division Bench of the Patna High Court in Ram Kishun Upadhyay v. State of Bihar, and the Division Bench of the Patna High Court relying upon the Apex Court's decision in Narayan Row's case (supra), held thus:--

"Thus, from the aforesaid decision, it is clear that though the civil and criminal proceedings are not defined, there is a clear cut distinction between the two proceedings. A criminal proceeding is ordinarily one in which if carried to its conclusion it may result in the imposition of sentences; such as death; imprisonment, fine or forfeiture of property. A criminal proceeding also includes orders for maintenance of law and order and the orders aimed at preventing vagrancy, on the other hand, the civil proceeding is one in which a persons approaches the Court against the alleged infringement of civil right against any person or the State and gets a declaration and, if claims are proved, gets a declaration of his right claimed and relief. Paymenl of debt, damages, compensation, delivery of specific property, enforcement of personal rights and determination of status are some of the cases which are falling under the category of civil proceeding."

21. In the light of the aforesaid legal position explaining the nature of proceedings under Article 226 of the Constitution, and the classification whether the said proceeding is civil or criminal, when the provisions of the Appellate Side Rules are looked into, it would be found that all applications under Article 227 of the Constitution challenging the orders and decisions of the Courts constituted under the Criminal Procedure Code are dealt with on the side of criminal business of the Appellate Side of this Court, but the said clause (i) of Part II, Criminal of Rule 2 of Chapter I is not all exhaustive. Rule 2-B of Chapter I, as observed above, states that all petitions/applications under Article 226/227 of the Constitution arising out of or relating to the order of penalty or confiscation or an order in the nature thereof or an order otherwise of penal character and passed under any Special Statute shall be heard and decided by the Division Bench hearing writ petitions. This rule only allocates that the class of petitions/ applications under Articles 226 and/or 227 of the Constitution of India mentioned in Rule 2-B shall be decided by the Division Bench hearing writ petitions, but does not classify the nature of proceedings whether the said writ petition/application shall be criminal or civil writ petition. Applying the tests laid down by the Apex Court in Narayan Row's case (supra), we are of the view that if the writ petition/application under Articles 226 and/or 227 of the Constitution arises out of or relates to a proceeding in which, if carried to its conclusion ultimately it may result in sentence of death or by way of imprisonment, fine or forfeiture of the property then such writ petition/application under Article 226 of the Constitution of India and / or under Article 227 of the Constitution, should be treated as a "criminal writ petition" and styled as such. For hearing and decision of such petition, it should be listed before the Division Bench allocated such business by Hon'ble the Chief Justice or if it pertains to the single Judge jurisdiction, before the Bench assigned such work. As regards petitions/applications under Article 226 of the Constitution seeking writs or orders in the nature of habeas corpus, Rule 1 of Chapter XXVIII of Appellate Side Rules, also provides only allocation of such writ petitions to the Division Bench taking criminal business of the Appellate Side of the High Court. Obviously, since the petitions/applications under Article 226 of the Constitution of India for issuance of writs of habeas corpus arise out of the unlawful detention, in its very nature, such petitions too should be styled as criminal writ petitions. Criminal writ petitions would also cover those writ petitions which arise out of the orders and the matters relating to prevention or breach of peace or maintenance of peace and order or such orders aimed at preventing vagrancy contemplated to be passed. 'Criminal writ petition' shall also take in its embrace the petitions/applications under Article 226 or 227 of the Constitution of India if it arises out of or relates to investigation, enquiry or trial of the offences either under special or general statute. When a statute commands or prohibits an act, disobedience of such statute is prima facie criminal unless criminal proceedings are excluded by such statute and the petitions/ applications under Articles 226 and 227 of the Constitution of India in connection thereto or arising therefrom would be criminal proceeding and should be styled as 'Criminal Writ Petition'. However, such cases are to be distinguished from the cases where an act may be prohibited or commanded by the statute in such a manner that the person contravening the provision is liable to pecuniary penalty and such recovery is to be made a civil debt. In such type of cases the contravention would not be a crime and, therefore, petitions/applications* under Articles 226 and 227 of the Constitution of India arising therefrom would not be criminal proceeding.

22. We would, therefore, direct the Registrar (Appellate Side), the High Court of Judicature at Bombay to take steps in implementing the following directions immediately:--

(i) Every petition/application under Articles 226 and 227 of the Constitution of India should be styled as 'Civil Writ Petition' or 'Criminal Writ Petition', as the case may be.
(ii) Every petition/ application under Articles 226/227 of the Constitution of India presented through the Counsel or where such petition/application is presented in person, should be accompanied by the Certificate of the counsel or petitioner in person, as the case may be, that such petition/application is 'Criminal Writ Petition' or 'Civil Writ Petition'.
(iii) The Registry should examine such writ petition filed under Articles 226 and 227 of the Constitution of India styled as "Civil Writ Petition" or "Criminal Writ Petition" by finding out the nature of the relief/reliefs claimed in such writ petition and the grounds of such relief/ reliefs and if the Registry finds that the writ petition has been wrongly styled, such objection must be raised.
(iv) Civil Writ Petitions should be registered by the office in the separate Register under the title, "Civil Writ Petitions under Articles 226 and 227 of the Constitution of India." Expression 'Special Civil Applications' occurring in clause (vi) of Rule 10 of Chapter V of Appellate Side Rules be read as 'Civil Writ Petitions'. This is so done to continue with the existing practice since 1980.
(v) Criminal Writ Petitions should be registered under the separate head in Register maintained by the office bearing the title, "Applications under the Constitution" under Chapter XXVI, Rule 4(6) of Appellate Side Rules.

23. The objections raised by Mr. Manohar in the present writ petition may be examined now in the light of the discussion made hereinabove.

24. A look at the reliefs sought for by the petitioner would show that the petitioner seeks to enforce his fundamental right under Article 19(1)(g) of the Constitution of India and his other civil rights. The petitioner has sought a writ of mandamus or any other appropriate writ, order or direction seeking declaration that the first respondent, its servants, agents or officers are not entitled to cause any interference or obstructions or to take any steps to cause any interference or obstruction to the members of the petitioner-Association and like operators to carry out their lawful business of receiving signals through the satellite channels and in turn render their services to respective members and TV set holders. Petitioner has also sought for a writ of mandamus or any other appropriate writ, order or direction restraining the 1st respondent, its servants, agents or officers or anyone claiming through or under him by a permanent order of injunction from raiding or from seizing any equipment enlisted in Annexure-B to the petition from the control rooms of the members and the like operators and/ or causing any obstruction and/ or inters ference or to take any steps to cause any obstruction and/or interference in carrying out their regular business as lawful cable operators by receiving signals from satellite and in turn render services to its various members and TV set holders in any manner whatsoever. Obviously, the petitioner is seeking a relief which otherwise (sic) largely could be claimed by it under Section 60 of the Copyright Act, 1957 which provides that any person claiming to be the owner of copyright in any work by circulars, advertisements, or otherwise, threatens any other person with any legal proceedings or liability in respect of an alleged infringement of the copyright, any person aggrieved thereby may, institute a declaratory suit that the alleged infringement to which the threats related was not in fact an infringement of any legal rights of the person making such threats and may also in any such suit obtain an injunction against the continuance of such threat and recover such damages, if any, as he has sustained by reason of such threats. It is, thus, clear that by this writ petition the petitioner is seeking to enforce his civil rights and, therefore, the present proceedings are in the nature of civil proceedings. Even the learned counsel for petitioner conceded that it would not be possible for him to justify the nature of the present proceedings as criminal writ petition.

25. The question arises that though the present writ petition is of the nature of civil proceedings, the petitioner has filed the present writ petition as Criminal Writ Petition and in this view of the matter, after holding that the present Criminal Writ Petition is not properly styled and maintainable as such, whether this Criminal Writ Petition should be rejected at its threshold or not. The procedure is always handmaid of justice and not its master and because of the mistake committed by the counsel in filing the present criminal writ petition, the litigant should not be allowed to suffer and in our view, interest of justice would be met if the petitioner is permitted to convert this criminal writ petition as civil writ petition. Necessary amendment should be carried out by the petitioner within two weeks from today and in case the amendment is carried out within two weeks the Registry is directed to register this writ petition as Civil Writ Petition and place it before the appropriate Bench for consideration. Order accordingly.

26. Order accordingly.