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 20, Cited by 6]

Patna High Court

Shebalak Singh vs Kamabuddin Mandal And Ors. on 19 June, 1922

Equivalent citations: 68IND. CAS.149, AIR 1922 PATNA 435

JUDGMENT
 

Dawson Miller, C.J.
 

1. The petitioner in this case moved the Sub-Divisional Magistrate to take action under Section 144 of the Criminal Procedure Cede against the opposite party and pass orders restraining them from interfering with his possession of certain land. The petitioner's case was that he purchased the land at a Court sale and obtained delivery of possession from the Court in August 1921 and that a speedy remedy was necessary to prevent him from being obstructed, annoyed or injured by the interference of his possession by the opposite party. When the parties presented themselves before the Magistrate it appeared that the opposite party were the usufructuary mortgagees of the land under a mortgage dated November 1920, and that the sale to the petitioner in 1921 had been declared at the time to be subject to the mortgage and that the mortgagees were in actual possession ; and at the instance of the latter, who complained that the possession had been obstrusted by the petitioner, the Magistrate passed an order under Section 144 directing that the petitioner should abstain from interfering with the possession of the opposite party for a period of two months.

2. The petitioner then moved the District Magistrate to rescind or alter the order under Clause (4) of the section. The grounds of the application, as stated by the District Magistrate, were, (1) that the order of the Sub Division 1 Magistrate was not found, sound, and (2) that the Sub Divisional Magistrate should have referred the opposite party to the Civil Court and upheld the petitioner's possession.

3. The District Magistrate, in view of certain ruling of this Court, considered that be had no jurisdiction under Section 144 (4) to interfere and refined to entertain the application. The rulings upon which be relied are to the effect that the powers conferred by the fourth Clause of the section are only exercisable when it is shown that the circumstance existing at the time the order was made had changed rendering the order no longer necessary. The petitioner now moves this Court against the order. He does not contend before us that the District Magistrate had powers to rescind the order of his subordinate; on the contrary, he says that the District Magistrate had no powers either of appeal or revision under Section 144 (4), his powers of interference under the fourth Clause being confined to cases where circumstances have arisen since the original order was made, rendering the continuation of the order unnecessary or an alteration of its terms desirable, as laid down by the rulings referred to, and as no new circumstances have arisen in the present case be admits that the District Magistrate could not have taken any section. Why be approached the District Magistrate at all, if this contention is right, I have some difficulty in appearing and no satisfactory explanation was forthcoming. The only reason that I can conceive for adopting the courts taken is, that he apprehended that this Court might refuse to exercise its powers of superintendence until all possible remedies by a subordinate Court had been exhausted. For my own part, I can see no reason why the powers given in the fourth Clause of the section should be confined to cares where there has been a charge of circumstances since the original order was made. It seems to me that, if the Magistrate has power to rescind an order previously made by himself or his predecessor or his subordinate under the section because the circumstances no longer require it to retrain in, force, he should equally have power to rescind it if he is satisfied that it never ought to have been made. There is nothing in the wording of the fourth Clause which limits the powers of the Magistrate in the seems indicated, and I tan see do valid reason why words of limitation should be read into the section which would have the effect suggested. It is clearly desirable that a Magistrate should not interfere with an order once made under the section unless very good reasons are disclosed for doing so. It may ha equally desirable that those reasons should be clearly defined in the section itself, but that is a matter for the Legislature, and, as the section at present stands, the powers given are in no way limited to eases in which the circumstances have altered. To read into the section words limiting its operation in the sense contended for would be to usurp the functions of the Legislature, which it is not within the competence of this or any other Court to do.

4. It was argued before us, however, that the order originally made was one which' was outside the scope of Section 144 (1), and was made without jurisdiction, and that, in such circumstances, it should not be treated as an order made under that section at all, but as an unauthorised order made without jurisdiction, and that this Court should exercise its powers of superintendents, under Section 107 of the Government of India Act and set aside the order. No doubt this Court has interfered and exercised its jurisdiction in such oases, and if it could be shown that the order in the present case did not come within the powers conferred by the first Clause of Section 141 we woo Id be entitled to interfere and set it aside.

5. It was also contended that an order which purported to be made under the first Clause of the section but was not is fact authorised thereby could not be dealt with by the Magistrate under the fourth clause, not being an order made under the section at all, and that the Magistrate had no powers of revision in such a case. It is unnecessary to determine this question or even to determine the exact limits, if any, of the, Magistrate's power under the fourth Clause of the section, as, in my opinion, the order originally made appears to have been properly made under the lowers granted by Clause 1, and no ground for interference either by this Court or by the District Magistrate is made out. We might have sent the rise back to be dealt with by the District Magistrate under the fourth clause, but as the order appears to have been properly made by the Sub-Divisional Magistrate, acting under the first Clause of the section, and as no other ground for interference is made out it would be a waste of time to remand the case to the District Magistrate merely for him to refuse the application. In my opinion, this application should be rejected.

Mullick, J.

6. I am of the same opinion. If I have understood correctly, the learned V kil for the petitioner puts his argument in two alternative forms.

7. "First," he says, "assume that this was a case in which the Sub-Divisional Officer had jurisdiction to make an order tinder Section 144, Criminal Procedure Code, la that event the District Magistrate had jurisdiction to alter or rescind that order and he having declined to hear the petitioner's application to this end, the Court might, but for the objection about to be mentioned, have sent bask the case to him to be dealt with according to law. I admit that this course is in conformity with the practice of this Court which requires that the petitioner shall exhaust his remedies in the Courts below before invoking the aid of this Court. Bug in this case the District v Magistrate had no jurisdiction to grant my prayer and be I have a right to come direct to the High Court. He only had jurisdiction to alter or rescind the order on the ground that there had been a change in the circumstances since the making of the order, but as I am a ticking the propriety and legality of the order be had no jurisdiction to entertain my application."

8. The reply to these contentions appears to be this. It is true that there are some decisions of this Court which support the learned Vakil's construction of Clause (4) of Section 144, but I think, with the greatest respect, that they unduly restrict the plain and unambiguous terms of the Statute. The words "alter or rescind" clearly empower the District Magistrate to modify or cancel the order upon any ground whatsoever. I am not impressed by the argument that to give the District Magistrate the power to examine the propriety and legality of the order would be to confer upon him powers higher than the Code accords to the High Court. The Legislature has chosen, in appropriate language within the Section itself, to vest the District Magistrate with a wide and unrestricted power of review and to render him in dependent of the provisions relating to appeal and revision and it is not open to us by reference to questions of policy to endeavour to give that language an achitrary and limited Meaning. The High Court of Calcutta took a somewhat similar view in regard to fiction 125, Criminal Procedure Code, which relates to the cancellation by District Magistrates of holds for keeping the peace. Nebu Surdar v. Emperor 34 C. I : 11 C. W. N. 25 : 4 C. L. J. 428 : 4 Cr. L. 399 : 1 M. L. T. 368 (F. B.).

9. I think, therefore, that the District Magistrate had jurisdiction to entertain the petitioner's application, but in the whole case is before us we should, in order to avoid delay, deal with the application ourselves in exercise Of our powers of superintendence.

10. The learned Vakil's alternative contention is that the Sub-Divisional Officer had no jurisdiction to make an order' under Section 144 in a case where there was a bona fide dispute between two parties as to possession; that his order in this tare was net an order under the section and that he had no jurisdiction to alter or rescind it; in other words, the District Magistrate had no jurisdiction to cancel an order even if satisfied that at was made without jurisdiction.

11. The conclusions startling, and is clearly not supported by the section. It would, indeed, be a strange result if the District (Magistrate could interfere where big subordinate had acted with per feet regularity and cot when be had been guilty of clear error and irregularity by assuming jurisdiction where he had no jut if diction. the words made under this section," in Clause 4 of Section 144, clearly mean legally made or purporting to be made under this section.

12. No either interpretation would make the station intelligible.

13. As for the contention that a bona file dispute as to possession ousts the jurisdiction of Magistrates to make An order under sec tic n 144, we have been referred to a number of decisions of this Court which may possibly seem to give some support to that View but in this particular case it cannot be said that the point directly arises. Here it clear that there was no bona-fide dispute as to possession and that the petitioner was acting unlawfully in attempting to disturb a zurpeshgi mortgagee whose interest had been declared not to have passed by the sale at which petitioner purchased.

14. But as the question has been, argued at some length and is of some importance I think that I should state my view of the law.

15. Section 144 is of general application and contains nothing which custs the Magistrate's jurisdiction in cases of bona fide dispute as to possession of land. But where Section 107 or Section 145 will meet the requirements of the case, Section 144 is not an appropriate remedy, and if it is found that the danger was not so imminent that it could not be otherwise averted, an order under seat ion 144 will generally be held to have been made without jurisdiction. Where it ii clear upon the materials before the Magistrate that one patty is in possession and that another, whose claim to possession is a mere presence, is threatening to interfere with that possessior, the Magistrate is clearly entitled to report to the special summary procedure of Section 144, if immediate prevention or speedy remedy is desirable. Sometimes it may even the necessary to take action against the party who is actually in possession tub in every case it must be shown that the eruditions required by the section exist. What the Court deprecates is the habitual and urjustifiable use of Section 144 as a substitute for Sections 107 and 145.

16. The expression bona Me dispute as to possession is ambiguous. A party may she acting with perfect bona fides in asserting right to possession though be has no justification in law for doing to. On the other hand, the materials before the Magistrate nay show that evidence of possession in both sides is mere or less equally balanced and that both are calling bona fide. Though jurisdiction; to issue an order under Section, 144 exists in either case the quest on will ante wether the issue of an order under Section 144 will not involve the recognition of conditions which will access the Magistrate into taking action under Section 145. The language of Section 145 seems mandatory but on this point I need express no final opinion here.

17. It remains to consider what order should paw be passed by us.

18. We have, as stated above, decided not to insist upon the petitioner's invoking the aid of the District Magistrate but to dispose of the whole matter ourselves. As to our jurisdiction there can be no doubt.

19. Now, if it had been shown that upon the information before the Magistrate, the conditions required by Section 144 had not been established so that the use of Section 144 instead of Section 107 of Section 145 was a mere abuse of the process of the Court or that though mode with jurisdiction the order had resulted in something akin to the denial of the right of fair trial, we should certainly have interfered in exercise of our powers of superintendence.

20. But here the proceedings disclose no such defeats end consequently there is no reason whatsoever to interfere.

Jwala Prasad, J.

21. I would dismiss this application.

22. True, this Court has powers under Section 107 of the Government of India Act to set aside an order passed under Section 144 of the Code of Criminal Procedure if the order is outside the scope of Section 144, Clause (1), is ultra vires or has resulted in the denial of the right of fair trial, as my learned brother, Mullick, J., puts it. Mr. Pal, who has argued the case on behalf of the petitioner has failed to make cut any such ground. He relies upon what he calls "the recent delivery of possession through the Civil Court" (to quote the words of ground No. 1 in his petition) as giving him dispossession of the land in dispute. The petitioner, however, purchased the properly in execution if a money-decree obtained in a Small Cause Court. At the time of the sale the opposite party filed an usufructuary mortgage-deed, dated the 8th November 1820, on the basis of which he alleged, that be was in possession of the property, The fact was noted, and the petitioner purchased the property subject to the usufruatary mortgage. He could not possibly therefore, obtain khas possession under the writ of the Civil Court, dated the 17th August 1921. Mr. Pal contends that inasmuch as he had obtained possession under Order XXI, Rule 93, of the Code of Civil Procedure he must; be desired to have been put in Khas possession of the land by the Civil Court, Assuming for the sake of argument that the writ of the Civil Court, dakhaldehani, purported to have bean executed under Order XXI, Rule 95, it cannot possibly have the effect of ousting the mortgagee whole rights were expressly declared and protested at the time of the sale. The writ of the delivery of possession upon which the whole contention, Mr. Pal is founded of no avail to him, inasmuch be no actual possession of the land was delivered to his silent. Mr. Pal then says that the dakhaldehani at least raised a, bona fide, dispute as to the page possession of the property in question, which can only be acquired into in a proceeding under Section, 145 of the Code of Criminal Procedure. There is no substance in this contention. The petitioner purchased the property with full knowledge of the possesion of the opposite party. His initial move in the matter by petitioning the Magistrate to take action under Section 144 of the Code of Criminal Procedure was obviously an attempt to obtain an order of the Magistrate with a view to interfere with the lawful possession of the opposite party. He must thank himself if the Magistrate finding that the opposite party, and not he, was in possesion of the land, passed an order against him under Section 144 restraining him from interfering with the possession of the opposite party. His claim for passage was, therefore, a mere pretence and with view to interfere with the undoubted possession of the opposite party. There was, therefore, no dispute, not to speak of bona: fide dispute, as to the possession of the land in question. The case clearly comes within the observations made in the cases of Gouri Dutt v. Gobind Singh 53 Ind. Cas. 829 : 1 P. L. T. 41 : 20 Cr, L. J. 829, Gukum Singh v. Prayag Singh 57 Ind. Cas. 95, 1 P. L. T. 81 : 2 U. P. L. Rule (Pat, 35 : 1920) Pat. 124 : 21 Cr. L. J. 575, Jhaman Mahton v. Thakuri Mahton 57 Ind. Cas. 419: 1 P. L. T. 390 : 21 Cr. L. J. 625 : 2 U. P. L. Rule (Pat) 192, Kali Pershad Gops v. Dhodai Gope 61 Ind. Cas. 590 : 21 Cr. L. J. 574 and Nondkeshore Sao v. Bikam Singh 65 Ind. Cas. 856 : 3 P. L. T. 570 : 23 Cr. L. J. 200.

23. In those cases it has been laid down that when one party is clearly in the wrong and threatens to usurp the rights of another, who ii in actual possession of the land in dispute, the proper remedy is an order under Sections 141 or 107 of the Coda of Criminal Procedure. In such a case Section 15 has no application inasmuch as there is no dispute as to the possession of land. The petitioner has, therefore, failed to show that the Magistrate's order was without jurisdiction. He has equally failed to show that there was any denial of a fair trial of the case. The order sheet of the Magistrate shows that he passed the order in question after having heard the parties and considered the documents produced by them. The finding of the Magistrate that the opposite party was in actual possession, and not the petitioner, is an-impeachable.

24. In this view it is unnecessary to decide as to whether in a bona fide dispute as to possession of the land the jurisdiction of the Magistrate under Section 144 is ousted and that the only section applicable is Section 145 of the Code. The point has been strenuously argued at the Bar and we have been invited to give our opinion, My learned brother, Mullick, J., has gone into this question. I would venture to give my own view on the point.

25. To me it appears that when in the course of a proceeding under Section 144 of the Cede of Criminal Procedure the Magistrate finds that there is a bona fide dispute as to possession of a and lively to cause a breach of the peace he is bound to immediately take action under Section 145. Chapter XII comprising that section is headed, "Disputes as to immoveable property."

45. The section says:

Whenever a District Magistrate...is satisfied from a Police report or otter information that a dispute likely to cause a breach of the peace exists concerning any land or water or the boundaries thereof...he thall make an order in writing," and enquire into the fact of actual possession of the subject matter in dispute. The word "ahall" is mandatory. Therefore, when the conditions laid down in the ideation, namely, 34 C. I : 11 C. W. N. 25 : 4 C. L. J. 428 : 4 Cr. L. 399 : 1 M. L. T. 368 (F. B.) that a dispute likely to cause a breach of the peace exists, and 53 Ind. Cas. 829 : 1 P. L. T. 41 : 20 Cr, L. J. 829 that the dispute is with respect to any land or water, the Magistrate is bound to take action under Section 145 and to declare that the party found in possession shall be so maintained until evicted there from in due coarse of law, or if he is unable to decide which of the parties is in possession, to attach the subject matter under Section 146. The object of Section 145 is to provide effectively against a breach of the peace by making a permanent order regarding the possession of the parties.

46. Section 144 is a temporary measure which the Magistrate in his discretion may adopt for the immediate prevention, amongst others, of a disturbance of the public tranquility, or a riot, or an affray." Now, the threatened breach of the peace may be in connection with land. In this same the Magistrate may, in the first instance, pass an order under Section 144 against both or any one of the parties threatening to commit a breach of the peace in connection with the possession of land. Therefore, the real question is not as to the power of toe Magistrate in, the first instance to issue an order under Section 144 to prevent a breach of the peace concerning any land, but that what action the Magistrate ought to take after he comes to know, at any stage of the proceeding under Section 144 that the danger of a breach of the peace is due to a bona fids dispute and not a mere pretence as to the possession of land. The answer is that the Magistrate must then at once start an enquiry, under Section 145 of the Code, either in continuation of the order pasted under Section 144 or in supersession thereof, inasmuch as the condition laid down for an enquiry under sec ion 145 "that a dispute likely to cause a breach of the peace exists concerning any land," to quote the words of the section, will then have been satisfied. The section is imperative and enjoins upon the Magistrate to start an enquiry under that section whenever (directly) he "is satisfied from the Police report or otherwise, such as an enquiry under Section 144, that a dispute (real and bona fide; and not a mere pretence) exists."

47. The Magistrate cannot refuse in such a case to initiate a proceeding under Section 145, for in that ease he will be refusing to exercise jurisdiction vested in him by law and shirking the duty enjoined upon him by the testimony in such a case the retention of the order under Section 144 must lead to an irreparable injury to one of the parties who must be in actual possesion of the land by his possession being interfered with, though for a temporary period, for one of the objects of Section 144 is to prevent an obstruction, annoyance or injury, etc, to any person lawfully employed." There will then be obviously an improper use of Section 141 and an abuse of the process of the Court, which my learned brother, Muillck, J., lays down as affirding valid grounds to vacae an order of a Magistrate under Section 44. Therefore, though the Magistrate may initiate a proceeding under Section 41 and issue an order under that Section in disputes concerning land, he will be justified in converting the proceeding into an enquiry under Section 145 when he finds that there is a bona fide dispute concerning the possession of land. In this case the Magistrate was informed by the petitioner that there was a danger of a breach of the peace concerning the possession of the land in dispute. He issued notice and made an enquiry as to possession on the date fixed. He came to the conclusion that the opposite party was in undoubted possession of the land and there was no dispute as to possession of the land in question. He, therefore, properly made his order under Section 144 as against the petitioner. If, on the other hand, he had upon the evidence placed before him by the parties tome to the conclusion that there was a bona Hue dispute as to the possession of the parties, then he was bound to start an enquiry under Section 145 either in continuation of his order under Section 144 or in supersession thereof, for Section 145 is the only section under which an enquiry in such a case, the, where there is a danger of a breach of the peace concerning a dispute as to land, could be made. The continuance of the order under Section 144, without forthwith instituting proceedings under Section 45, as observed above, would then have been an improper use of sec ion 144 and an a huge of the proofs of the Court and a refusal to exercise jurisdiction vested by Statute, and we would have directed the Magistrate to ex arc is a his jurisdiction under session 146 of the Code. Section 144 is a larger and more general section than Section 145, An order under that section can be made under various circumstances including a danger of a breach of there are Section 145 is of limited scope and applies only when there is a danger of a breach of the peace.

48. The former is discretionary; the latter is mardatory. The latter provides for a thorough enquiry into the dispute as to possession of the parties which tends to a breach of the peace. Therefore, when the special condition of Section 145 is fulfilled, Section 144 then yields to Section 145 in the same sense that when he finds that there is a real dispute tending to a breach of the peace the Magistrate is hound to institute a proceeding under Section 145 and enquire into the possession of the parties irrespective of any order that he might have originally passed under Section 144. This is a legal obligation east upon the Magistrate under Section 145.

49. I have carefully considered the authorities on the subject and particularly the language of Section s 144 and 145, and the above appears to me to be the true scope and meaning of these sections. The language is clear and unambiguous. We have simply to interpret the sections as they are and cannot in any way limit or extend their tope on grounds of policy and other considerations which my learned brother, Mullick, J. rightly depreciates and which is not our function bud that of the Legislature. In addition to the authorities already quoted, the following my also be referred to: Parkar Mahton v. Ram Khelwan 11 C. W. N. 271 : 5 Cr. L. J. 76, Kaniz Amini v. Emperor 47 Ind. Cas. 65 : 3 P. L. J. 243 : 4 P. L. W. 354 : 19 Cr. L. J. 819, Tarapada Bhattachar i v. Emperor 55 Ind. Cas. 193 : 1 P. L. T. 72 : 21 Cr. L. J. 241 and Joyanti Kumar Mookerjee v. J. B. Middleton 27 C. 785 : 4 C. W. N. 562 : 14 Ind. Deo, (n. s.) 514.

50. The next question raised by Mr. Pal is as to power of the Magistrate under Clause (4) of Section 144 to rescind or alter any order made under Clause (1) of the section by himself or any Magistrate subordinate to him or his prediction-in-office. This question alto does not really arise, for Mr. Pal did invoke the power of the District Magistrate who refused to interfere with the order passed by the Sub-Divisional Magistrate. He has come to this Court, We have, no doubt, jurisdiction to deal with tin order of the Magistrate and to interfere or Ret it aside in case it was without jurisdiction or resulted in a denial of a fair trial. No doubt, we insist that a party should exhaust all his remedies in the Courts below before he comes to this Court. This only is & practice and a very desirable one; bat there is no absolute bar in law to the party coming direct to us under Section 107 of the Government of India Act when there is no right of appeal. Even if it was necessary that Mr. Pal should have gone to the District Magistrate, which he actually did, and the District Magistrate, whether for reasons good or bad, refused to interfere, I do not know why he has raised this question now. In ground No. 2 of his petition to this Court he has attacked the order of the District Magistrate of the 3rd of May as being without jurisdiction and has urged that "the learned Dial riot Magistrate ought to have interfered under Section 114, Clause (4) of the Cede of Criminal Procedure even on the merits of the case," to nee the exact wording of the petition; yet Mr. Pal curiously enough argues that the District Magistrate had no power to interfere with the order of the Sub-Divisional Magistrate inasmuch as the order was attacked as being without jurisdiction. Why Mr. Pal is anxious to limit the power of the District Magistrate is batter known to himself, but the words in that section "rescind or alter" are wide enough to vest the District Magistrates mentioned in that Clause with unlimited power to deal with an order passed under Clause (1) of the section on the question of jurisdiction as well as upon the merit?. Mr. Pal was trying to limit the meaning of the word "rescind" which it naturally tears. The word "rescind" literally means "re" again, "scindere" to ant off, to cut short, to remove, In the Imperial Dictionary the word "rescind" is said to bear the following meaning: "to abrogate, to revoke, to annul, to re-call, to reverse, to vacate, by the enacting authority or by superior authority; as to rescind a law, a resolution or a vote; to rescind an edict or decree, to rescind a judgment." The" makes quite clear the sense in which the word has been used in Clause (4) of Section 144 of the Code of Criminal Procedure. The Magistrate himself who passes an order under Clause (1) of the section, or his superior authority can set aside or vacate the order when it is found to be void ab initio for want of jurisdiction, or is bid on merits or is rendered unnecessary by subsequent event, such at the danger of a breath of the peace casing or for any other cause. Under this Clause the Magistrate, who issues an order under Clause (1) in the first instance, often discharges or fats aside the same against both or one of the parties as the case may be, or alters by drawing up a proceeding under Section 145 of the Code when he finds that the case is a fib one for an enquiry under that section. The clause, therefore, is not capa(sic)le of bearing the limited meaning sought to be imposed upon it by Mr. Pal. I confess that L had not so clear a view of the Clause when in the case of Madan Lal v. Fuhhand Ram 63 Ind. Cas. 621 : 2 P. L. T. 484 : 22 Cr. L. J. 685. I followed the view expressed in the case of Lala Gopal Nath Said v. Rai Bahadur Baldeo Das Birla, Criminal Revision No. 299 of 1919. The point arose only incidentally in that case and any attention was not drawn to the Full Bench decision of the Calcutta High Court in the case of Nabu Sardar v. Emperor 21 Ind. Cas. 146, 37 M. 125 : 25 M. L. J. 450 : 14 Cr. L. J. 546, (1913) M. W. N. 715 : 14 M. L. T. 328 and the case of Mare Gowd, In re 21 Ind. Cas. 146, 37 M. 125 : 25 M. L. J. 450 : 14 Cr. L. J. 546, (1913) M. W. N. 715 : 14 M. L. T. 328, where a similar Clause in Section 107 of the Code of Criminal Procedure has been interpreted to have a wide meaning. I, therefore, agree with the view of the learned Chief Justice and Mallick, J., on this point.