Allahabad High Court
Jayram Lal Srivastava And Anr. vs State Of U.P. Thru. Prin. Secy. Home ... on 27 October, 2025
Author: Saurabh Lavania
Bench: Saurabh Lavania
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
Neutral Citation No. - 2025:AHC-LKO:66050
HIGH COURT OF JUDICATURE AT ALLAHABAD
LUCKNOW
CRIMINAL MISC. WRIT PETITION No. - 17727 of 2021
Jayram Lal Srivastava And Anr.
.....Petitioner(s)
Versus
State Of U.P. Thru. Prin. Secy. Home Lko.And Ors.
.....Respondent(s)
Counsel for Petitioner(s)
:
Anil Kumar Maurya, Mohd. Makkee
Counsel for Respondent(s)
:
G.A.
Court No. - 13
HON'BLE SAURABH LAVANIA, J.
Heard Ms. Priyanshi Maurya, Advocate holding brief of Sri Anil Kumar Muarya, learned counsel for the petitioner and Sri Badrul Hasan, learned counsel for the State.
Present petition has been filed for the following main relief:-
"(i) quash / set aside the impugned judgment and order dated 09.02.2021 passed by Session Judge, Ambedkar Nagar in Criminal Revision No.13/2020 Jayram Lal & another Vs State of U.P. & another in proceedings under section 397 Cr. P.C., contained as Annexure No.1 to this writ petition.
(ii) quash / set aside the impugned order dated 20.12.2019 passed by Sub-Divisional Magistrate Tanda Ambedkar Nagar in Criminal case no.45/61/2013-2014 Computer Case No.T-20130404031522 State Vs Lal Bahadur Dwivedi & others, in proceedings under section 133 Cr. P.C., contained as Annexure No.2 to this writ petition."
Considered the submissions of the learned counsel for the parties and also the material available on record and also various pronouncements on the issue, including the judgment passed by this Court in APPLICATION U/S 482 No. - 11082 of 2023 (Prem Narayan Tiwari And Another vs. State Of U.P. Thru. Prin. Secy. Home Lko. And Another), the relevant portions of which are extracted here-in-under:-
"Notice as required under Section 137 was not given by the Magistrate concerned to the applicants (alleged encroachers) and as such, the impugned orders are unsustainable in the eye of law. In this regard, reliance has been placed on the judgment dated 03.12.2012 passed by this Court in APPLICATION U/S 482 No. 40888 of 2012 (Arun Kumar And Another vs. State of U.P. And Others), relevant portion of which is extracted hereunder:-
"The learned counsel for the applicant submitted that when the applicant had pleaded that the land in suit is not a public way on spot, the learned Executive Magistrate was bound to decide that question before holding the proceeding under section 138 CrPC. In this connection, the learned counsel for the applicant placed reliance on the provisions of section 137 CrPC, which provides:
"137. Procedure where existence of public right is denied.
(1) Where an order is made under section 133 for the purpose of preventing obstruction, nuisance or danger to the public in the use of any way, river, channel or place, the Magistrate shall, on the appearance before him of the person against whom the order was made, question him as to whether he denies the existence of any public right in respect of the way, river, channel or place, and if he does so, the Magistrate shall, before proceeding under section 138, inquire into the matter.
2. If in such inquiry the Magistrate finds that there is any reliable evidence in support of such denial, he shall stay the proceedings until the matter of the existence of such right has been decided by a competent court; and if he finds that there is no such evidence, he shall proceed as laid down in section 138.
3. A person who has, on being questioned by the Magistrate under sub-section (1), failed to deny the existence of a public right of the nature therein referred to, or who, having made such denial, has failed to adduce reliable evidence in support thereof, shall not in the subsequent proceedings be permitted to make any such denial."
A perusal of the aforesaid provision reveals that if the person against whom the order under section 133 CrPC has been made, appears before the Executive Magistrate, the Executive Magistrate is bound to question him as to whether he denies the existence of any public right in respect of the subject matter of the case and if he denies existence of any such right, the proper course for the Executive Magistrate is to inquire into that matter before holding a proceeding under section 138 CrPC. In other words, if the person against whom an order under section 133 has been made, denies the existence of a public right in respect of the subject matter of the case, the Executive Magistrate has to hold an inquiry to find out whether or not there is any reliable evidence in support of such denial. If there is reliable evidence in support of the denial, the Magistrate has to stay the proceedings of the case until the matter of existence of the public right has been decided by the competent Court. The Executive Magistrate has jurisdiction to proceed under section 138 CrPC, only when there is no reliable evidence to show that the alleged right is a public right or there is no denial of existence of any public right. It may also be mentioned that if the person concerned fails to deny the existence of public right or fails to adduce reliable evidence in support of such right, he will not be permitted to make any such denial in any subsequent proceeding. In view of the legal position as emerged from the provisions of section 137 CrPC, the proper course for the Executive Magistrate was to hold an inquiry to find out whether or not there is reliable evidence in support of the plea that there exists no public way on the disputed land, specially when the applicant had specifically denied the existence of such right."
xxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxx
(i) It is an admission of the applicants that the way in dispute is a 'public way' and the admission is best piece of evidence as held in the judgment of Hon'ble Apex Court passed in the case of Narayan Bhagwantrao Gosavi Balajiwale v. Gopal Vinayak Gosavi, 1959 SCC OnLine SC 54 : (1960) 1 SCR 773 : AIR 1960 SC 100 and accordingly, Magistrate has not committed any illegality in passing the impugned order dated 07.05.2022 affirmed vide order impugned dated 05.09.2023.
(ii) Undisputedly, the Magistrate himself visited the spot and in the order dated 07.05.2022, the Magistrate himself observed that encroachment exits on the way and as such even if the report of Lekhpal is ignored the undisputed fact would be that 'public way' has been obstructed by the applicants.
(iii) It is settled position of law that if the opposite party admits the existence of public right, the Magistrate is not required to hold any inquiry rather he may straightaway proceed under Section 138 of the Code to pass the final order and as the applicants have admitted the existence of 'public way' before the SDM by filing response dated 28.04.2022, the SDM was not required to make any inquiry under Section 137. Under the law the further inquiry is only with regard to ascertain the fact as to whether the opposite party has encroached on the 'public way' or not. The SDM has proceeded correctly in the procedure and the Revisional Court also records its satisfaction. In this regard, reliance has been placed on the judgment passed in the case of Shri Thaneswar Bora Vs. Shri Kumud Sharmah, 1986(2) Gauhati Law Reports 161.
(iv) The Parliament has provided a specific chapter containing summary procedure in the matter of Maintenance of public order and Tranquility (From Section 133 to 143) of Cr.P.C. which is a complete code in regard to the said issue and thus, the other provisions of the Code pertaining to inquiry and trial are not applicable in the subject matter. On this aspect, reliance has been placed on the judgment passed in the case of Shri Thaneswar Bora (supra) and judgment dated 03.03.2017 passed in 482 petition No.956 of 2002 (Ramvriksha Vs. State of U.P).
(v) The judgment relied upon by the applicant namely Arun Kumar v state of up dated 03.12.2012 passed in 482 petition No. 40888 of 2012 is not applicable as it pertains to the fact where 'public way' was denied.
(vi) The magistrate is not required to ask the applicant about the fact that he denies the existence of the 'public way' or not where written reply is filed admitting the existence of 'public way'. On this aspect, reliance has been placed on the judgment dated 18.09.1992 passed by Bombay High Court in the case of ALAX Fernandes v state and others.
xxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxx In order to decide the present application, this Court finds it appropriate to refer some authorities, in addition to the authorities referred above, wherein the scope of relevant provision of Cr.P.C. i.e. Section 133 to 143 have been taken note of.
In the case of Raghubar Dutt v. Suresh Chandra, 1987 ACR 566, this Court has discussed the scope of Section-137 of Cr.P.C. and observed as follows:-
"5. A bare reading of Section 137 would indicate that the provisions therein are to prevent the Magistrate from arrogating himself the power of civil court. Further the Magistrate need not hold an elaborate enquiry regarding the rights of the parties. The ambit of the enquiry is to find out if there is some prima facie reliable evidence in support of the denial of public right. The Magistrate is not called upon to weigh the evidence in order to determine the rights and title or truth of the denial. But he has just to be satisfied as to whether there is some evidence which could indicate prima facie that it was possible for a competent court to place reliance upon the same. It does not obviously mean that evidence of such a character would definitely establish title of the land. Otherwise in that case the legislature would not have used the words 'just reliable evidence', rather the words used would have been that the Magistrate would decide on the basis of evidence being led as to whether the person against whom the said order has been passed, has a right in the land to create unlawful obstruction in the public way. The language of Section 137(2) of the Code is couched in such a way that the reliable evidence would depend upon the circumstances of each case. To put it differently, it only connotes where the evidence was such that if unrebutted, it would prove the non-existence of public right as alleged by the person against whom conditional order was passed See Lala Bissoomal v. State, 1957 AWR 551, T.N. Sudhakaran v. Dr. L.M. George, 1977 Cri LJ 542 and Jaswant Singh v. Jagir Singh, 1971 SCC OnLine P&H 217 : 1972 Cri LJ 792. Further the legislature did not use the word 'evidence' which definitely establishes the right to claim. In other words, reliable evidence can be taken to be a form of evidence which is not the basis of unreliable or forged evidence. The duty of a Magistrate is merely to see whether the evidence in support of denial of public right is reliable.
6. In the instant case it is better to refer to the evidence led by the opposite parties to prove the denial of public way or the unlawful obstruction created. It was alleged by the opposite parties that plot No. 394 did not contain public way and there was no such entry like public way in plot No. 394 in revenue papers. Similarly in Khatauni for 1387 to 1392F an area of 8 biswa of plot No. 394 was entered as Goth and there was no mention about any public way or Rasta. Similarly extract of Khasra for the years 1374 to 1379 F also mentions the area of 8 biswa of plot No. 3 94A as Goth. There was no mention of any public way or Rasta. It was for the applicant to move an application Under Section 133 to explain as to how this entry of Goth was converted into Rasta. This was the question pertaining to right and title. The aforesaid extracts of Khasra and Khatauni were certainly reliable evidence within the meaning of Section 137(2) of the Code. On the basis of such evidence the Magistrate ought to have stayed the proceedings until the matter of existence of such right of public way was decided by a competent court. The Sessions Judge has correctly allowed the revision by the impugned order."
In Wali Uddin v. State of U.P., 1988 (12) ACR 1, this Court has elaborated the language of Section-137(1) of Cr.P.C. and concluded in following terms:-
"23. It is also to be noticed that under Section 137(1) the Legislature has used the word "that after the denial of such right by opposite party the Magistrate shall inquire into the matter" and not that the Magistrate shall adjudicate upon or decide the matter or controversy between the parties. The word 'inquire', means eager, to acquire information. The word 'inquire', according to Shorter Oxford English Dictionary means to search into, to seek knowledge, to make inquisition, to make investigation, to seek information by questioning, to seek or to try to find out. The word reliable evidence having been used and the Magistrate having been directed to inquire into the matter and not to decide or adjudicate upon, it is clear that the person denying the public right has to put forward a just and bonafide claim. In case the Magistrate finds that there is some reliable evidence and certainly not a conclusive evidence in support of the denial of any public right to get the matter decided by a competent Court. I am however, of the view that the Section does not make it clear as to who is the person as to whether first party or the second party, who has to approach the Civil Court. One thing more may be clarified that in case the Magistrate finds that there is no such reliable evidence in that event he shall proceed in view of the provisions of Section 138 of the Code. In the instant case what has been done is entirely different. Even though the Magistrate confirmed the conditional order but the revision has been disposed of by the learned Additional Sessions Judge in total disregard of the provisions of Section 133 read with Section 137 of the Code. The learned Sessions Judge was exercising the same jurisdiction as was to be exercised by the learned Magistrate. He must have also proceeded to decide the case just with a view to make an enquiry as to whether there was some reliable evidence led by the opposite party No. 2 who denied the existence of such right and in case he found that there was reliable evidence his jurisdiction ceases and it was for the civil Court to decide the same."
The Calcutta High Court in the case of Md. Basar Ali Molla v. State of West Bengal, 2006 SCC OnLine Cal 444 has considered the aspect of emergency attached with the dispute regarding public nuisance and has held that it does not apply to private nuisance and private dispute and it is never intended to settle a private dispute. The relevant paragraphs of Md. Basar Ali Molla's case (supra) are being reproduced herein below:-
"7. Section 133 Cr. PC relates to passing of order for removal of public nuisance in case of emergency. It does not apply to private nuisance and private dispute and it is never intended to settle a private dispute.
8. It has been laid down in the case reported in 1957 SCC OnLine MP 149 : AIR 1958 MP 350 that Chapter X of the Code of Criminal Procedure deals with "Public Nuisances" and not with private nuisances. The remedy for the latter is the civil suit although what constitutes nuisance may be common to both classes. Section 133 Cr. PC provides a speedy and summary remedy in case of urgency where danger to public interest or public health is concerned. In all other cases the party should be referred to the remedy under the ordinary law.
9. Reference may also be made in the case reported in 1963 SCC OnLine Ker 160 : AIR 1964 Ker 252 where it has been held that Section 133 Cr. PC can be used only where there has been an invasion of public rights. The case reported in 1957 SCC OnLine Pat 135 : AIR 1958 Pat 210 is also relevant in this case' where it has been held that Section 133 Cr. PC cannot be used as a short cut to achieve what one would like to achieve in a Civil Court. The whole object of Section 133 Cr. PC is that the public should not suffer and that such dangers or obstructions caused by the members of the public should be removed at the earliest possible moment.
10. In that case a decision of Allahabad High Court reported in Farzand Ali v. Hakim Ali, 1914 SCC OnLine All 261 was referred. In that case it was held now it is certainly expedient that in all proceedings initiated under Section 133 of the Code of Criminal Procedure the Magistrate should bear in mind that he is supposed to be acting purely in the interests of the public and should be on his guard against tendency to use this section as substitute for litigation in the Civil Courts in order to the settlement of a private dispute.
11. In the case reported in 1942 SCC OnLine All 103:AIR 1943 All 19 it has been stated that the proceedings under Section 133 Cr. PC is not intended to settle private dispute between two members of the public.
12. Reference can also be made in the case reported in Tejmal Punamchand Burad v. State of Maharashtra, 1991 SCC OnLine Bom 679 where it has been held that Chapter XB of Criminal Procedure Code deals with "public nuisances" and provides a speedy and summary method for dealing with them, in cases of great emergency and where there is imminent danger to the public interest.
13. In the instant case there are no dependable materials to hold that the disputed pathway was being used by the public at large but it appears that the same was used by the students and teachers of Sisu Siksha Kendra from 2003 to last week of February, 2005 and the same was not being used from the last week of February, 2005 as existence from the said pathway was destroyed and the same merged with the fishery. So, it does not appear that the public at large is being affected and there was any obstruction of public way or public way has been destroyed and the same requires repair. So, no case of sufferance of public is made out and it does not appear that the Magistrate had to act purely in the interest of the public. There is no invasion of public right. If it assumed that obstruction is caused to the use of the pathway in question by the students, teachers and guardians of students of Sisu Siksha Kendra by the petitioners then it is an obstruction not to the public at large but to a handful of persons and remedy for said obstruction cannot be had by resorting to provision of Section 133 Cr.PC. If there is any nuisance the same is purely a private nuisance for which Civil Court may be approached for appropriate remedy according to law. There is room for contention that Section 133 Cr.PC also does not contemplate any order for repairing of road which has been abolished and also any order in connection with such repair.
14. In view of my above discussions I hold that both the impugned orders dated 17.1.2006 and 7.7.2006 cannot stand and the same are liable to be set aside. In the result, the instant applications succeed and the same are allowed. The impugned orders passed by the learned Executive Magistrate are hereby set aside. I make no order as to costs."
The crux of above quoted statutory law and the precedents is that the authority under section 133 of Cr.P.C. can be exercised by the executive magistrate, when any unlawful obstruction or nuisance is alleged on any public place or on any way, which is or may be lawfully used by the public, as is the controversy in the present case. However, to ascertain the justification of such allegation, the executive magistrate is required to see as to whether the person against whom the show cause has been issued under Section 133(1) of Cr.P.C. has placed "any reliable evidence" in denial of such allegation or not. While doing so, the executive magistrate is not required to ask for any conclusive evidence and he has to consider the evidence brought on record by the person denying existence of unlawful obstruction or nuisance with an understanding as to whether such evidence can be said to be reliable enough. If that is so, the executive magistrate should not proceed further in the matter and should relegate the parties to the competent civil court for determination of their rights. Even otherwise, the entry in government record regarding the land or passage in question has a direct bearing upon the claim of existence of "any public place" or "any way, which is or may be lawfully used by the public". When the person denying existence of unlawful obstruction or nuisance comes with an explanation that the land or passage in question is actually the land purchased by him through registered sale-deed and such land is not entered in the revenue or municipal record as "public place or public way or government/municipal land", the executive magistrate should not casually brush aside such counter claim or explanation without giving any convincing reason in that regard and proceed only on the basis of some unsubstantiated statements of a few persons.
The proceedings under section 133 of Cr.P.C. are summary in nature and are meant for the cases of imminent danger to the public tranquility and peace and the same should not be used or rather misused to scuttle the valuable right of owner of property and that is why, the legislature has in its wisdom used the words "any reliable evidence" in support of such denial, in the event and in case of which he shall stay the proceedings until the matter of the existence of such right has been decided by a competent Court as provided under Section 137(2) of Cr.P.C., which is certainly having a different import and connotation than the word "conclusive evidence". This language used by the legislature has a limiting influence and works as a guideline while exercising authority under section 133 of Cr.P.C. "
Upon due consideration of aforesaid, this Court is of the view that the Magistrate as also the Revisional Court have not committed any illegality or irregularity in passing the impugned order(s) aforesaid. It is for the following reason:-
(a) The Gata No. 965 is recorded as Banzar in the revenue record and wife of petitioner is the owner in possession of Gata No. 967 which is an agricultural land, and residence of the petitioners is situated far away from Gata No. 965. From this aspect of the case it appears that the dispute raised by the petitioner in fact is a private dispute.
(b) If the private opposite parties are in possession of Gata No. 965, then in that eventuality, the proceedings can be instituted in terms of Section 67 of the U.P. Revenue Code, 2006.
(c) The impugned orders in fact are based upon the report of Tehsildar dated 04.12.2019. The said report dated 04.12.2019 has not been impeached by the petitioners in the instant petition. The report dated 04.12.2019 indicates that Tehsildar did not find a case of public nuisance.
In view of aforesaid, the petition is dismissed.
(Saurabh Lavania,J.) October 27, 2025 Vinay/-