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 6, Cited by 6]

Supreme Court of India

Bachchoo Lal vs State Of Uttar Pradesh & Anr on 25 April, 1963

           PETITIONER:
BACHCHOO LAL

	Vs.

RESPONDENT:
STATE OF UTTAR PRADESH & ANR.

DATE OF JUDGMENT:
25/04/1963

BENCH:


ACT:
District Board-Lease to collect Tah Bazari dues-Obstruction-
Complaint-  "Penalty  for obstructing  persons	employed  by
Board"-Scope-United Provinces District Board Act, 1922	(Act
X of 1922), s. 107.



HEADNOTE:
One  Raja  Sahib  took	a lease	 from  the  District  Board,
Allahabad,.  with  respect to the realisation of  bayai	 and
bazar  dues  on the sale of commodities in the	bazar.	 The
appellant was his employee to collect these dues.  A peon of
Raja Sahib asked Shyam Lal, P.W. 2, who had sold linseed  to
Mewa  Lal, respondent No. 2, to come to the   Munim  and pay
the  beyai dues.  Mewa Lal asked Shyam Lal not to pay  those
dues.	The  peon  took Shyam Lal  to  the  appellant.	 The
respondent  No.	 2  armed with a lathi, came  there  and  on
appellant's asking him as to why he was creating obstruction
in  the	 realisation of the dues, filthily  abused  him	 and
threatened  to	kill  him.  The	 appellant,  thereafter,  on
obtaining sanction of the District Magistrate, instituted  a
complaint  against Respondent No. 2 for prosecuting him	 for
an  offence  under s. 107 of the United	 Provinces  District
Board  Act.   The  trial Magistrate  convicted	him  of	 the
offences under ss. 504 and 506 of the Indian Penal Code	 and
also  of  an offence under s. 107 of the  Act.	 On  appeal,
Sessions  judge acquitted him of all the  charges.   Against
acquittal,  the appellant filed an appeal to the High  Court
which  was  dismissed.	 On  appeal  by	 certificates  three
contentions were raised by the appellant in this Court:	 (i)
The  order of the Sessions judge aquitting Mewa Lal was	 bad
as  no	notice of hearing of the appeal was  issued  to	 the
appellant, on whose complaint the Magistrate convicted	him,
(ii) The High Court was wrong in holding that the Raja could
not  collect  the Tah Bazari dues through  his	agents,	 and
(iii) that the appellant had requisite sanction under s. 182
of the Act, for prosecuting Mewa Lal, respondent No. 2.
Held that s. 107 of the Act does not make obstruction or
molestation of an employee of the person under contract with
 359
the   Board,  an  offence.   The  section  speaks   of	 the
obstruction  or molestation of two classes of persons.	 One
class  consists	 of persons employed by the  District  Board
under the Act.	The Raja or the appellant is not an employee
of  the District Board.	 The second class consists of  those
persons who are under contract with the Board under the Act.
Surely, the person under contract with the Board is the Raja
and not the appellant.	The appellant is only an employee of
the Raja.  In view of these considerations, the acquittal of
the respondent No. 2 could not be interfered with merits.
The appeal, therefore, must be dismissed.
The  appeal was not heard on merits.  If was considered	 not
necessary  to decide the first contention and the Court	 did
not  express  any opinion on the second	 contention  as	 the
terms of the lease were not known.  The third contention was
held to be correct.



JUDGMENT:

CRIMINAL APPELLATE JURISDICTION: Criminal Appeal No. 126 of 1961.

Appeal from the judgment and order dated May3,1961 of the Allahabad High Court in Criminal Appeal No. 381- of 1960. O. P. Rana, for the appellant.

The respondent did not appear.

1963. April 25. The judgment of the Court was delivered by RAGHUBAR DAYAL J.-Raja Kamlakar Singh of Shankargarh, U.P. took a lease from the District Board, Allahabad, with respect to the realisation of bayai and bazaar dues on the sale of commodities in the bazaar of Shankargarh. Bachchoo Lal was his employee to collect these dues. On April 13, 1959, Bahadur Singh , a peon of the Raja Sahib, asked Shyam Lal Kurmi, P.W. 2, who had sold two bullock load of linseed to Mewa Lal, respondent 2, in that 360 bazaar, to accompany him to the Munim in order to pay the bayai dues there. Mewa Lal asked Shyam Lal not to pay those dues. The peon, however, took Shyam Lal to Bachchoo Lal, appellant, at the grain godown. Mewa Lal, armed with a lathi, came there and on Bachchoo Lal's asking him as to why he was creating obstruction in the realisation of the dues, filthily abused him and threatened to break his hand and feet and kill him. Bachchoo Lal, thereafter, instituted a complaint against Mewa Lal, on obtaining sanction of the District Magistrate for prosecuting Mewa Lal for an offence under s. 107 of the United Provinces District Board Act, 1922 (U.P. Act No. X of 1922), hereinafter called the Act. The trial Magistrate, the II Class Tashildar Magistrate of Karchana, convicted Mewa Lal of the offences under ss. 504 and 506, I.P.C., and also of an offence under s. 107 of the Act. On appeal, the Sessions Judge, Allahabad, acquitted Mewa Lal holding that proper authority in favour of Bachchoo Lal for prosecuting Mewa La] under s. 10 7 of the Act had not been proved, that the Magistrate had no jurisdiction to try an offence under s. 506, Part II, I.P.C. which was triable by a Magistrate of the I Class, and that the prosecution case under s. 504 I.P.C., was suspicious. Bachchoo lal filed an appeal against the acquittal of Mewa Lal, after obtaining the permission of the High Court under sub-s. (3) of s. 417 of the Code of Criminal Procedure, hereinafter called the Code. The High Court dismissed the appeal repelling the contentions for the appellant to the effect that the appellant, being the complainant and therefore a party to the criminal case against Mewa Lal, ought to have been given notice of the appeal by the Sessions judge and also ought to have been given an opportunity to be heard and that such notice and opportunity of hearing were necessary on the principles of natural justice and in view of the fact that s. 417 (3) of the Code conferred a 361 substantive right of appeal on the complainant. The High Court further held that though the Sessions judge was wrong in holding that the sanction required by s. 182 of the Act had not been proved, the sanction was in the name of Raja Sahib of Shankargarh and not of Bachchoo Lal and therefore the complaint was not a valid complaint and that the Raja Sahib could not collect Tah Bazari through his agents. It also held that the acquittal of the accused of the offence under s. 506 I.P.C., was justified and that the acquittal of the offence under s. 504 I.P.C. could not be said to be erroneous and that in any case the matter was too petty for interfering with an order of acquittal even if it had taken a different view of facts from the one taken by the Sessions judge. The High Court, accordingly, dismissed the appeal. Bachchoo La] has preferred this appeal after obtaining the requisite certificate from the High Court under Art. 134 (I.) (c) of the Constitution. The State of U.P. is the first respondent and Mewa Lal, the accused, is respondent No. 2.

Three questions have been raised on behalf of the appellant. One is that the Assistant Sessions judge ought to have issued a notice of the hearing of the appeal to the appellant on whose complaint Mewa Lal was convicted by the Magistrate and against which order of conviction he had filed an appeal. No such notice was issued to him and therefore the order of the Assistant Sessions Judge acquitting Mewa Lal was not a good order.' The second contention is that the High Court was wrong in holding that the Raja of Shankargarh could not collect the Tah Bazari dues through his agents. The third contention is that Bachchoo Lal had requisite sanction under s. 182 of the Act for prosecuting Mewa La] and, therefore, the finding to the contrary is wrong.

362

The third contention is correct. The requisite authority under s. 182 of the Act is in favour of not only the Raja of Shankargarh, but also in favour of several of his employees including Bachchoo Lal, the appellant.

We need not express an opinion on the second contention as we do not know the terms of the lease executed by the District Board in favour of the Raja of Shankargarh and as we are not concerned with the civil rights with respect to the manner of collecting the dues which he could collect under the lease. We are, however, of opinion that s. 107 does not make obstruction or molestation of an employee of the person under contract with the Board an offence.

Section 107 of the Act reads "Whoever obstructs or molests a person employed by, or under contract with, the Board under this Act in the performance of his duty or in the fulfilment of his contract, or removes a mark set up for the purpose of indicating any levels or direction necessary to the execution of works authorised by this Act, shall be liable on conviction to a fine which may extend to fifty rupees."

The section speaks of the obstruction or molestation of two classes of persons. One class of persons consists of persons employed by the District Board under the Act. The Raja of Shankargarh or Bachchoo Lal is not an employee of the District Board. The second class of persons consists of those who are under contract with the Board under the Act. Surely, the person under contract with the Board is the Raja of Shankargarh and not Bachchoo Lal. Bachchoo Lal is only an employee of the Raja.

363

We did not hear the learned counsel on the merits of the case under s. 504 of the Code and accept the finding of the court-. below.

In view of the considerations mentioned, no interference is possible with the acquittal of the respondent No. 2 on merits. It is, therefore, not necessary to decide the first question raised for the appellant.

We accordingly dismiss the appeal.