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 10, Cited by 0]

Delhi District Court

Jitender Singh vs . State on 19 April, 2017

                                                         Crl.Rev.Pet. No.: 66 / 17
                                                     JITENDER SINGH Vs. STATE
                                                           Dated : 19th April 2017.




                           IN THE COURT OF
                     : SH. KANWALJEET ARORA :
        ADDL.SESSIONS JUDGE :   NORTH WEST ­ 03
                   ROHINI COURTS :   NEW DELHI.


In the matter of ­
JITENDER SINGH VS. STATE.
Crl.Rev. No.: 66 / 17.
Under section : 397 Cr.P.C.

     JITENDER SINGH,
     S/o.: Sh.Ranjeet Singh,
     R/o.: Village Jagram Bass,
     Near Loharu, Tehsil Loharu,
     Haryana.
                                                            [..... Revisionist]
                          v e r s u s

     STATE
     Govt. of NCT of Delhi.

                                                         [.... Respondent]

Date of Allocation :  11.04.2017.

Date of Institution of Revision  :  12.04.2017. Date of conclusion of arguments  :  19.04.2017.

Date of Order :  19.04.2017.

[Particulars related to impugned order] Notice No. :  SDM/Rohini)/2017/1049­50 Vehicle No. :   HR­61C­5038 Under Section :  133 / 136 of Cr.P.C Date of Impugned Order :  07.04.2017. Name of Ld.Trial Court :  Sh.Santosh Kr.Rai,       Ld.SDM, Rohini. 

Memo of appearance:­ Sh.Anil Kumar Yadav, Advocate, Ld.Counsel for revisionist  Jitender Singh.

Sh.K.D.Pachauri, Ld.APP for respondent State. Sh.Amit Kumar Singh, Executive Magistrate, Rohini,Delhi. Sh.Rohit Bansal, Advocate, Ld.Counsel on behalf of SDM. 

Page 1 of 12 Crl.Rev.Pet. No.: 66 / 17

JITENDER SINGH Vs. STATE Dated : 19th April 2017.

O R D E R :­

1.   Revisional jurisdiction of this Court has been   invoked   by   revisionist   Jitender   Singh challenging   orders   dated  07.04.2017  passed   by Sh.Santosh   Kumar   Rai,   Ld.Sub­Divisional Magistrate,   Rohini   Kanjhawala,   Delhi   vide   which invoking   the   provisions   of   Section   133   Cr.P.C,   a conditional order was passed with respect to vehicle bearing registration no. HR­61C­5038

2.    Invoking Section 133 of Code of Criminal Procedure, Ld.Sub Divisional Magistrate had passed the   impugned   order,   stating   that   truck   bearing registration   number   HR­61C­5038   which   is registered   in   the   name   of   present   revisionist,   was being plied on a public road on  05.04.2017 at about 10 pm,  in excess to the laden weight, as specified in registration   certificate   issued   by   the   concerned transport authority. The said truck was ordered to be impounded by Ld.SDM and was directed to be kept in custody of SHO PS Kanjhawala. 

3.   Feeling   aggrieved   by   this   order   of Page 2 of 12 Crl.Rev.Pet. No.: 66 / 17 JITENDER SINGH Vs. STATE Dated : 19th April 2017.

invoking Section 133 of Code of Criminal procedure, the present revision petition has been preferred.

4.   Subsequent   to   the   filing   of   the   revision petition, notice of the same was given to respondent State. The record pertaining to the office of Ld.SDM in this regard, was also summoned.

5.   Pursuant   to   service   of   notice, Sh.K.D.Pachauri  tendered   his   appearance   on behalf of respondent State. 

6.   I have given my thoughtful consideration to the rival contentions advanced and have perused the   relevant   provisions   of   Code   of   Criminal Procedure as well as Motor Vehicle Act. I have also gone   through   the   Revision   Petition   as   well   as   the impugned   order   and   the   proceedings   conducted   by Ld.SDM, as per the summoned record.

7.   Administration   of   Criminal   Justice System   rests   on   sound   and   well   established   legal principles.   We   are   governed   by   a  "Codified   Law"

wherein   all   the   procedural   aspects   have   been   duly Page 3 of 12 Crl.Rev.Pet. No.: 66 / 17 JITENDER SINGH Vs. STATE Dated : 19th April 2017.
codified in Code of Criminal Procedure. The object of the   Code   is   to   ensure   that   the   subjects   of   society should   get   a   fair   trial     on   certain   well   established and  well understood  lines,   in accordance with the notions of    Principles of Natural Justice. These procedures have been duly codified in the Code, so as to   have   a   uniform   applicability.     It   is   expected   of every court or law enforcement agencies, entrusted with   responsibilities   of   adjudication   as   well   as   of maintenance   of   law   and   order   in   the   Society,     to follow the duly prescribed procedure for any matter falling  in its jurisdiction,  and  not  to come up   with different   procedures   for   different   cases,   so   as   to spring surprises for the subjects of society.

8.   To   ensure   the   same,   scope   and jurisdiction of every authority has been duly defined, calling   upon   the   authority   to   exercise   the   same within  the prescribed domain. 

9.    It is pertinent to mention that the scope of   this   Court,   in   its  revisional   jurisdiction  is required   to   be   exercised   so   as   to   find   out   as   to whether   some  injustice  has   resulted   due   to Page 4 of 12 Crl.Rev.Pet. No.: 66 / 17 JITENDER SINGH Vs. STATE Dated : 19th April 2017.

impugned   order   passed   by   Ld.SDM.     It   is   further required   to   be   seen,   as   to   whether   Ld.SDM   while passing   the  impugned  order   has   acted,  contrary   to the well established principles of Law,   or   on pre­ supposition   of   certain   facts   which   are   not   in existence.

10.  Keeping the above mentioned principles in the backdrop, the contentions advanced on behalf of   the  parties  have   been   considered   in   the  light   of material on record. 

 

11.  The   object   and   purpose   for   which Section   133  was   incorporated   in   Criminal Procedure   Code   is   to   prevent   "Public   Nuisance". Nuisance   is   an   inconvenience   which   materially interferes with ordinary physical comfort of human being which is not capable of exact meaning.  It may be public or private. Until and unless the nuisance complained   of   is   a   public   nuisance,   the   Magistrate cannot issue an order under s.133 Cr.P.C

12.   Public   nuisance   has   been   defined   in Page 5 of 12 Crl.Rev.Pet. No.: 66 / 17 JITENDER SINGH Vs. STATE Dated : 19th April 2017.

Section 268 of IPC as per which :

Section   268   ­   Public   Nuisance   ­ A person is guilty of a public nuisance who   does   any   act   or   is   guilty   of   an illegal   omission   which   causes   any common injury, danger or annoyance to the   public   or   to   the   people   in   general who   dwell   or   occupy   property   in   the vicinity,   or   which   mus   necessarily cause   injury,   obstruction,   danger   or annoyance   to   the   persons   who   may have occasion to use any public right.
A   common   nuisance   is  not   excused   on the   ground   that   it   causes   some convenience or advantage.

13.  Meaning thereby, it has to be an  act or omission  which   causes   any   common   injury, obstruction,   danger   or   annoyance   to   the   public   in general,     who   dwell   or   occupy   properties   in   the vicinity of such cause(s) of nuisance. 

14.  It   is   for   removal   of   these   causes   of "nuisance" that provisions of Section 133 of Code of Criminal Procedure can be invoked.  The Legislature in   its   wisdom   had   enumerated   various   kinds   of nuisance,   to   prevent   which   its   provisions   are required to be invoked by the Executive Magistrate. These provisions are as under:­ Page 6 of 12 Crl.Rev.Pet. No.: 66 / 17 JITENDER SINGH Vs. STATE Dated : 19th April 2017.

  (i)   The unlawful obstruction or nuisance to­
       (a)  any   way,   river   or   channel   which is   or may be lawfully   used by the public; 
        (b)  any public place ,
(ii) The conduct of any trade or occupation or   the   keeping   of   any   goods   or merchandise   which   is   injurious   to   the health   or   physical   comfort   of   the community. 
(iii)   The   construction   of   any   building   or the disposal of any substance as is likely to occasion conflagration or explosion. 
(iv)  Any building,  tent or structure being in   such   condition   that   it   is   likely   to   fall and thereby cause injury to persons living or   carrying   on   business   in   the neighbourhood or passing by. 
(v) Any tank, well or excavation adjacent to   any   public   way   or   public   place remaining unfenced. 
(vi)   Any   dangerous   animal   requiring destruction, confinement or disposal.  

15.      Once   the   Executive   Magistrate   is satisfied regarding existence of the public nuisance, then the mode and procedure required to be adopted by   Ld.SDM   is   enumerated   in   Sections   133   to   138 Cr.P.C.     Composite   reading   of   these   provisions delineates   the   method   require   to   be   adopted   by Page 7 of 12 Crl.Rev.Pet. No.: 66 / 17 JITENDER SINGH Vs. STATE Dated : 19th April 2017.

Ld.SDM. The same is delineated as under:­ Procedure  under  Section  133  -  138    :­         In   a case of public nuisance, the procedure before the Magistrate has the following stages:

(I)   A Magistrate, as specified in sub­section (1) on   receipt   of   a   report   of   a   Police   Officer   or other information to the effect that a nuisance of   the   kind   mentioned   in   Clauses   (a)   -   (f)   of that Sub - Section (1) exists.
(II)     On   being   so   satisfied,   he   issues   a conditional order requiring the person causing such nuisance ­  
  (a) to remove the nuisance within a time  fixed in the order, or, 
(b) if he objects to do so, to appear before  him or some other Executive Magistrate   subordinate to him, to appear at a time   and place fixed by the conditional  order,  to show cause why the conditional order  should be made absolute.
(III)   If, upon service of the conditional order, the   person   does   neither   perform   the   act required by the conditional order nor appear and   show   cause;   the   order   shall   be   made absolute, (IV) If, however, the person appears and denies the existence of any public right as alleged and objects   to   do   the   act   required   by   the conditional   order,   the   Magistrate   shall   make inquiry, as required by s.137.
V.  If, upon making such inquiry, ­
(a)   the   Magistrate   is   satisfied   that   the   conditional   order   is   proper,   he   shall   make the order absolute with or without  modification, Page 8 of 12 Crl.Rev.Pet. No.: 66 / 17 JITENDER SINGH Vs. STATE Dated : 19th April 2017.
(b)   the   Magistrate   is  not  satisfied   that   the conditional  order is reasonable  and   proper,   no   further   proceeding   shall   take place.
   

16.       Meaning   thereby   that   for embarking   upon   to   adopt   the   above   mentioned procedure,   the  pre­requisite  or  sine   qua   non    is   the existence  of  "Public  Nuisance"  to the satisfaction of Ld.SDM. If none of the clauses of Sub­Section (1) of Section 133 Cr.P.C is attracted in a given case, then Ld.SDM is statutorily not required to proceed under this provision, whatever be the inconvenience caused by   the   alleged   act.   In   such   an   eventuality,   the remedy for such an act lies elsewhere and not under section 133 of Cr.P.C.

17. It is established principle of adjudication of   Criminal   Justice   System   that   whenever   a particular   procedure   and   remedy   is  "prescribed", for   redressal   of   any   grievance,     then   all   other procedures and remedies are "proscribed".

Page 9 of 12 Crl.Rev.Pet. No.: 66 / 17

JITENDER SINGH Vs. STATE Dated : 19th April 2017.

18.  Hon'ble   Apex   Court   in   case   titled "K.B.Aggarwal   vs.   State   of   Maharashtra"

reported as   AIR 2005 SC 4818, had ordered that the   provisions   of   Section   133   Code   of   Criminal Procedure   are   to   be   invoked   only   in   cases   of emergency. Hon'ble Apex Court had laid that:­ there   must   be   danger   to   property and   consequential   nuisance   to   the public.     It   does   not   deal   with   the potential nuisance and applies only when the nuisance is in existence.
.....(emphasis supplied)

19.   Perusal   of   the   impugned   order   reveals that   the   same   has   been   passed   by   Ld.SDM   on   the assumption   that   by   plying   the   overloaded   truck   in excess   to   the   prescribed   laden   weight,   some   public nuisance   might  ensue.     The   record   so   produced reveals that there is no previous complaint from any quarter   regarding   existence   of   this   public   nuisance giving   rise   to   any     cause   of   action   for   Ld.SDM   to invoke   these   emergent   provisions   of   passing   of conditional order.   Thus, at the time when impugned order   was   passed,   there   was  no   public   nuisance  in existence,   which   in   interest   of   general   public,   was required to be immediately removed by invoking this provision. 

Page 10 of 12 Crl.Rev.Pet. No.: 66 / 17

JITENDER SINGH Vs. STATE Dated : 19th April 2017.

20.    Plying   of   truck   in   excess   to   the prescribed   laden   weight   mentioned   in   the registration   certificate   issued   by   the   concerned transport   authority,   is   an   offence   under   Motor Vehicle  Act,  for  which   in  terms  of section  113  and 114 of Motor Vehicle Act, specific action is prescribed as   per   the   mode   and   manner   mentioned   therein. Apart   from   that   the   good   /   articles   so   transported through   the   truck­in­question,if   are   in   violation   of any   rule   /   regulation   or   licence   and   constitutes   a 'punishable offence' under any other statute for time being in force, the action can and should be initiated under that relevant provision of law.

21.  Needless   to   say   that   in   case,   the revisionist violates any provisions of law which is a punishable offence under any statute in force, then the law enforcement agencies as per the prescribed rules   and   regulations,   are   at   liberty   to  initiate appropriate proceedings against him.

22.    In   view   of   the   above   discussion,   the impugned order dated 07.04.2017 passed by Ld.SDM Page 11 of 12 Crl.Rev.Pet. No.: 66 / 17 JITENDER SINGH Vs. STATE Dated : 19th April 2017.

invoking Section 133 of Code of Criminal Procedure is  set­aside  as   the   same   in   the   facts   and circumstances cannot  stand,   being  contrary to the established principles of law.

23.  The   vehicle   in   question   be   released immediately to the registered owner, subject  to his furnishing   an   undertaking   before   Ld.SDM   that   he shall   not   ply   the   same   in   contravention   to   the provisions   of   Motor   Vehicle   Act,   overloading   the same in excess to the prescribed laden weight. 

24.  The Trial Court record along with copy of this   order   be   sent   to   the   concerned   Court.     The revision file be consigned to Record Room.  

Announced in open court of 19th day of April, 2017.

                   (KANWAL JEET ARORA)                      ADDL.SESSIONS JUDGE­03,      NORTH WEST, ROHINI COURTS,                                     NEW DELHI.

Page 12 of 12