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 0]

Bombay High Court

Michael Gabriel vs Dattaram Kashiram Ambre And Ors on 9 December, 2020

Author: C.V. Bhadang

Bench: C.V. Bhadang

                                                                   2-wp-11726-19


             IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                     CIVIL APPELLATE JURISDICTION

                    CIVIL WRIT PETITION NO. 11726 OF 2019

 Michael Gabriel                              .. Petitioner
      V/s.
 Dattaram Kashiram Ambre & Ors.               .. Respondents.

                                     ----

 Dr. Abhinav Chandrachud i/b. Shweta Rathod / Elixir Legal
 Services, for the Petitioner.
 Mr. J. S. Kini a/w. Ms. Sapna Krishnappa, for the Respondent Nos.2,
 3 and 5.

                                     ----

                               CORAM : C.V. BHADANG, J.
                               DATE : 9th DECEMBER, 2020

 JUDGMENT:

1. Rule. Rule made returnable forthwith.

2. The learned counsel for the respondents waives service. Heard finally by consent of the parties.

3. The challenge in this petition, is to the order dated 23/10/2019 passed by the learned Small Causes Court at Mumbai in MARJI/328/2019. By the said order, all that the Small Causes Court has done, is to issue a notice to the respondents therein (the original plaintiff and the defendant No.2).

       Mamta Kale                                                 page 1 of 10



::: Uploaded on - 18/12/2020                 ::: Downloaded on - 09/02/2021 20:32:25 :::
                                                                              2-wp-11726-19


 4.       The       first      respondent,   had   filed   a    Interpleader         Suit

No.1011/2011 against the petitioner (defendant No.1) and the second respondent (defendant No.2).

5. The learned Small Causes Court has dismissed the Suit by a judgment and order dated 25/2/2014. That judgment is not shown to be challenged any further.

6. The petitioner (defendant No.1) claims that during the course of evidence in the said Suit, Mr. Alpesh Hasmukh Sheth, who was examined on behalf of the second respondent, a false statement was made on oath, to mislead the Court, which can be seen from para 12 of the affidavit in examination-in-chief. It is in these circumstances that the petitioner filed an application being Misc. Application (St) No.2602/2019 before the Small Causes Court under Section 340 of the Code of Criminal Procedure ('the Cr.P.C.' for short). The petitioner wants action being taken against Mr. Alpesh Sheth under Section 340 of Cr.P.C. According to the petitioner, there is a delay of 949 days in filing the said application and therefore, a separate Misc. Application (St) No.2603/2019, was filed for condonation of delay in filing the application under Section 340 of Cr.P.C. The learned counsel for the petitioner, pointed out that the order of Mamta Kale page 2 of 10 ::: Uploaded on - 18/12/2020 ::: Downloaded on - 09/02/2021 20:32:25 ::: 2-wp-11726-19 issuing notice which is impugned in this petition, is passed on the application for condonation of delay.

7. I have heard Mr. Abhinav Chandrachud, the learned counsel for the petitioner and Mr. J. S. Kini, the learned counsel for the respondent No.2. Perused record.

8. Mr. Chandrachud, the learned counsel for the petitioner has placed reliance on the decision of the Supreme Court in the case of Pritish Vs. State of Maharashtra & Ors. (2002) 1 SCC 253 in order to submit that the Court is not required to issue notice or afford any opportunity of hearing to the person against whom an action / complaint under Section 340 of Cr.P.C. might be filed, before initiating the prosecution. It is submitted that the object of the preliminary inquiry under sub-section 1 of Section 340 of Cr.P.C., is not to find, whether a person is guilty or not. The only object is to decide whether it is expedient in the interest of justice to inquire into the offence It is thus submitted that the person against whom a complaint under Section 340 of Cr.P.C. is proposed to be filed, is not entitled to a right of hearing and therefore, even in the application seeking condonation of delay in filing such application under Section 340 of Cr.P.C., no notice could have been issued. In the Mamta Kale page 3 of 10 ::: Uploaded on - 18/12/2020 ::: Downloaded on - 09/02/2021 20:32:25 ::: 2-wp-11726-19 submission of Mr. Chandrachud, when the person proposed to be proceeded against is not entitled to a notice in the main application under Section 340 of Cr.P.C., there is no question of issuing a notice even in an application for condonation of delay in filing the main application. It is submitted that if such notice is issued on the application for condonation of delay, it would lead to an incongruous situation where the person would be heard in the application for condonation of delay, however, once the delay is condoned, he would not be required to be heard. It is submitted that such an interpretation would not be acceptable.

9. Mr. Kini, the learned counsel for the respondent No.2 has submitted that the main application under Section 340 of Cr.P.C. is itself vexatious. He has pointed out that there are several instances where the petitioner has filed such vexatious application / proceedings and this is one more attempt to vex and annoy the respondent. He submitted that even otherwise the impugned order merely issues a notice and cannot be challenged. He submitted that the petition be dismissed with exemplary costs.

10. On 23/11/2020, the present petition was adjourned in order to enable the parties to further assist the Court on the point whether Mamta Kale page 4 of 10 ::: Uploaded on - 18/12/2020 ::: Downloaded on - 09/02/2021 20:32:25 ::: 2-wp-11726-19 if in the main proceedings no notice is required, whether a notice can be issued in application seeking condonation of delay.

11. Mr. Chandrachud, the learned counsel for the petitioner has come up with a decision of the Supreme Court in the case of State of Maharashtra Vs. Sharadchandra Vinayak Dongre and Ors. (1995) 1 SCC 42 and the decision of the Full Bench of the Gujarat High Court in State of Gujarat Vs. Kailashchandra Badriprasad 2000 SCC Online Guj 809.

12. In view of the fact that the impugned order is said to be passed on the application for condonation of delay, presently I am only concerned with the issue whether such notice is necessary and could have been issued on the application seeking condonation of delay.

13. In the case of Sharadchandra Dongre (supra), the learned Chief Judicial Magistrate had condoned the delay in launching of the prosecution without notice to the respondent / accused or permitting them to file their say. The contention on behalf of the State was that if the accused is not entitled to a notice when such prosecution is initiated (in the event it is filed within limitation), Mamta Kale page 5 of 10 ::: Uploaded on - 18/12/2020 ::: Downloaded on - 09/02/2021 20:32:25 ::: 2-wp-11726-19 there is no question of issuance of a notice in the application for condonation of delay in launching such prosecution. Repelling the contention, the Supreme Court found that the delay, if any, for launching prosecution could not have been condoned without notice to the respondents and behind their back and without recording any reason for condonation of delay.

14. The question before the Full Bench of the Gujarat High Court was whether the delay in filing an appeal by State challenging the acquittal of the accused, can be condoned without giving an opportunity of hearing to the accused. The Full Bench held that although it is true that the accused has no right to be heard in the matter where the Court is intending to take the cognizance and before the process is issued, the accused has no say in the matter. However, the Full Bench found that to take cognizance is one thing and to say that the delay caused in filing the prosecution should be condoned, without hearing the accused, is quite different. Thus, the Full Bench placing reliance on the decision of the Supreme Court in Sharadchandra Dongre (supra) held that the accused would be entitled to a notice. This is what is held in para 14 and 16 of the judgment.

       Mamta Kale                                                 page 6 of 10



::: Uploaded on - 18/12/2020                 ::: Downloaded on - 09/02/2021 20:32:25 :::
                                                                         2-wp-11726-19


"14. Over and above, this, Code also prescribes the commencement of period of limitation and exclusion of time in certain cases including the date of which the Court is closed. There is a specific provision with reference to continuing offence. The Apex Court para 5 of the judgment in the case of Sharadchandra Dongre (supra) approving the decision of the High Court, observed that the High Court was perfectly justified in holding that the delay, if any, for launching the prosecution, could not have been condoned without notice to the respondents and behind their back and without recording any reasons for condonation of delay. In view of this, it was submitted before us that when the principle of audi alteram partem is required to be borne in mind, the delay could not be condoned without hearing the affected party. It is submitted before us, and rightly so, that though there is no specific provision for issuance of notice to the accused or hearing the accused, the same is to be are as in the provision. The Court while passing an order of condoning the delay which is likely to adversely affect the respondent, is obviously required to hear the respondent. The party against which the Court is intending to pass the order of condonation of delay has a direct and substantial interest in the matter, and therefore, the Court can pass the order only after hearing such party. It is true that the accused has no right to be heard in a matter where the Court is intending to take the cognizance Mamta Kale page 7 of 10 ::: Uploaded on - 18/12/2020 ::: Downloaded on - 09/02/2021 20:32:25 ::: 2-wp-11726-19 and before the process is issued, the accused has no say in the matter. However, to take the cognizance is one thing, and to say that the delay caused in filing a prosecution should be condoned or not without hearing the accused is quite a different thing. The accused in case of delay will be heard not on merits of the case i.e. whether to take the cognizance or not, but he will heard only on the question whether delay should be condoned or not.

16. It is required to be noted that, after an order of acquittal is recorded by a competent Court, the valuable right flows in favour of the accused. Without hearing the person acquitted, on the question of delay in preferring an appeal, neither the delay can be condoned nor the appeal could be admitted by considering the delay without notice to the other side. In a given case, even if there is a delay of few days, the respondent-accused may be in a position to point out that the delay is not required to be condoned. In a given case, there may be a longer delay, yet the prosecution by placing sufficient material for explaining the delay, can persuade the Court to condone the delay, and despite hearing the accused- respondent, the Court may condone the delay.

                                                 (Emphasis supplied)




       Mamta Kale                                                       page 8 of 10



::: Uploaded on - 18/12/2020                       ::: Downloaded on - 09/02/2021 20:32:25 :::
                                                                   2-wp-11726-19


15. Although, the ratio seems to support the case of the respondent No.2, it was contended on behalf of the petitioner that the matter of condonation of delay in an appeal against acquittal or about condonation of delay in launching of the prosecution would stand on a different footing than the matter regarding condonation of delay in filing an application under Section 340 of Cr.P.C. It is submitted that in the case of prosecution where cognizance is taken or in the matter where the State challenges the acquittal, there is some material already collected during the course of investigation, unlike in a case where a party merely seeks an action under Section 340 of Cr.P.C. against an adversary. It is submitted that the preliminary inquiry under sub-section 1 of Section 340 of Cr.P.C. is merely to form an opinion whether the complaint needs to be made under Section 340 of Cr.P.C. to the competent Court.

16. The contention in my considered view cannot be accepted. It is necessary to emphasize that the expiry of the period of limitation creates a valuable right in favour of the adversary to treat the judgment and order or the matter as the case may be, having concluded and attained finality. Such right cannot be disturbed or interfered with without the concerned party being heard after issuance of notice. In my considered view, although the decision in Mamta Kale page 9 of 10 ::: Uploaded on - 18/12/2020 ::: Downloaded on - 09/02/2021 20:32:25 ::: 2-wp-11726-19 the case of Sharadchandra Dongre (supra) of the Supreme Court and that of the Full Bench of the Gujarat High Court in Kailashchandra Badriprasad (supra) have been rendered in the context of launching of the prosecution and the condonation of delay in filing an appeal against acquittal respectively, the ratio would apply to the present case also.

17. That apart, the impugned order does not result into any manifest injustice on the petitioner, in as much as, all that the impugned order does is to issue a notice to the original plaintiff and the defendant No.2 in the Interpleader Suit. Thus, no case for interference is made out. The petition is without any merit and is accordingly dismissed, with no order as to costs.

C.V. BHADANG, J.

     Mamta Kale                                                page 10 of 10



::: Uploaded on - 18/12/2020                ::: Downloaded on - 09/02/2021 20:32:25 :::