Madras High Court
Sun Agro Chemical Industries vs M.P.Mahendran B.Sc on 3 September, 2010
Author: R.Mala
Bench: R.Mala
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT DATED: 03/09/2010 CORAM THE HONOURABLE MS.JUSTICE R.MALA Criminal Original Petition(MD) No.3837 of 2010 and M.P.(MD) No.1 of 2010 1.Sun Agro Chemical Industries 186, 3/A, Periyar Nagar Road, Avaniapuram, Madurai - 625 012. 2.P.Amuthan 3.Agro Chemical Industries 26/3A Periyar Nagar Road, Avaniapuram, Madurai - 12. 4.P.Amuthan 5.P.Mahalingam .. Petitioners Vs M.P.Mahendran B.Sc., Agri Agricultural Officer (Plant Protection) O/o.Asst. Director of Agriculture, Usilampatti. .. Respondent Prayer Criminal Original Petition filed under Section 482 of Cr.P.C. to call for the records in proceedings in respect of the order and the warrant issued by the District Munsif cum Judicial Magistrate No.1, Usilampatti in C.C.No.182 of 2007 dated 18.03.2010 and quash the same and further dismiss the complaint in C.C.No.182 of 2007 on the file of the District Munsif cum Judicial Magistrate No.I, Usilampatti. !For Petitioners ... M/s.Eddy and Embbess ^For Respondent ... Mr.R.M.Anbunithi Government Advocate Crl. Side :ORDER
The petitioners approach this Court with a prayer to call for the records in proceedings in respect of the order and the warrant issued by the District Munsif cum Judicial Magistrate No.1, Usilampatti in C.C.No.182 of 2007 dated 18.03.2010 and quash the same and further dismiss the complaint in C.C.No.182 of 2007 on the file of the District Munsif cum Judicial Magistrate No.I, Usilampatti.
2.The case of the petitioners is that the respondent as defacto complainant has filed a complaint for violation of Section 3(k)(i) of Insecticide Act 1968, which was taken on file in C.C.No.182 of 2007; during the pendency of the case, the petitioner has filed a petition under Section 205 Cr.P.C for the dispensing with the personal appearance of the petitioners before the trial Court in Cr.M.P.No.166 of 2008 and the same was dismissed on 07.01.2008, which was challenged by way of revision in Crl.R.C.No.227 of 2008 before this Court and the same was allowed on 20.02.2008 dispensing with the personal appearance of the petitioners on condition that the petitioners shall appear as and when required and also they are directed to co-operate for speedy disposal of the case; after that the matter was posted for several hearings and the petitioners were represented through their counsel and another application in Cr.M.P.No.2610 of 2008 for deletion of some accused from the accused column and the same was dismissed by the District Munsif cum Judicial Magistrate No.1, Usilampatti, which was challenged before the Principal District Sessions Judge, Madurai in Crl.R.P.No.44 of 2009; in the meanwhile, the matter was listed on 04.03.2010, and adjourned to 18.03.2010, but it was wrongly noted by the counsel appearing for the accused as 08.04.2010 instead of 18.03.2010 and hence on 18.03.2010, the complainant/respondent was also absent and the accused/petitioners neither appeared in person nor through their counsel and hence, the Judicial Magistrate has issued Non Bailable Warrant against the petitioners; hence, they have come forward with the present petition.
3.The learned counsel appearing for the petitioners would submit that the Non Bailable Warrant issued against the petitioner is against law and it is illegal and hence they prayed for the allowing of the petition. To substantiate their arguments, the learned counsel appearing for the petitioners relied upon the decisions of the Apex Court as well as this Court.
4.The learned counsel appearing for the respondent would file his counter and submit that the petitioners are arrayed as A1 to A5 and they are following the delaying tactics; they filed Cr.M.P.No.2610 of 2008, that has been dismissed on 01.10.2009 and this Court ordered the dispensation of the personal appearance of the petitioners on condition that they shall appear as and when required by the Judicial Magistrate No.1, Usilampatti; but, the petitioners have not followed the condition imposed by this Court; their main intention is to drag on the proceedings by way of filing one after another petition without following the order made by this Court; the conduct of the petitioner shows that they did not want to contest the case except to drag on the proceedings even in the initial stage itself from the year 2007 to 2010; hence, he prayed for the dismissal of the application.
5.Heard the learned counsel appearing for the petitioners as well as the learned counsel appearing for the respondent and perused the materials available on record.
6.The respondent herein has been filed a complaint under Section 3(k)(i) Insecticide Act against the petitioners, which was taken on file in C.C.No.182 of 2007; during the pendency, the petitioners have filed a petition in C.M.P.No.166 of 2008, that has been dismissed, against which a revision in Crl.r.C.No.227 of 2008 has been filed, which was allowed on the following terms:
"Accordingly, this court is constrained to set aside the order of the learned District Munsif cum Judicial Magistrate No.1, Usilampatti passed in Cr.M.P.No.166 of 2008 in C.C.No.182 of 2007 dated 07.01.2008 and constrained to direct the learned Magistrate to dispense with the personal appearance of the petitioners herein on condition to appear as and when required. It is made clear that the petitioner should be represented by their counsel regularly before the trial Court and accordingly co-operate for the speedy disposal of the case"
After that, the petitioners have filed a petition in Cr.M.P.No.2601 of 2008 for deletion of some of the accused from the accused column and the same was dismissed on 01.10.2009 which was challenged before the District and Sessions Judge in Crl.R.P.No.44 of 2009. In the meanwhile, the criminal case has been posted on 18.03.2010, when the petitioners neither appeared themselves or through their counsel, the District Munsif cum Judicial Magistrate No.1, Usilampatti has issued Non Bailable Warrant against the petitioners/accused.
7.The first limb of the argument advanced by the learned counsel appearing for the petitioners is that the offence against the petitioners is only a bailable offence, but the Judicial Magistrate has erred in issuing Non Bailable Warrant, which is illegal.
8.The second limb of the argument advanced by the learned counsel appearing for the petitioners is that on the date of issuance of Non Bailable Warrant, the complainant himself is absent and hence, the Judicial Magistrate has committed error in issuing Non Bailable Warrant instead of dismissing the complaint under Section 256 Cr.P.C. To substantiate his claim, he has relied upon the decisions of the Apex Court as well as this Court.
9.At this juncture, it is appropriate to consider the Section 3(k)(i) of the Insecticide Act.
3. Definitions.-In this Act, unless the context otherwise requires,-
(k) "misbranded"-an insecticide shall be deemed to be misbranded-
(i) if its label contains any statement, design or graphic representation relating thereto which is false or misleading in any material particular, or if its package is otherwise deceptive in respect of its contents; or Admittedly on 18.03.2010, Non Bailable Warrant has been issued to the petitioners. The diary extract would run thus:
"Complainant absent. A7, A7 present. A1 to A4 appearance dispensed. While the Court directed to appear before the court for copies. But not present. No representation for said accused. No stay order copy produced. Hence issue NBW against for A1 to A4. execute the same on payment of process by 15.04.2010."
10. Now this Court has to consider as to whether the issuance of Non Bailable Warrant is correct or not?
11.At this juncture, it is appropriate to consider the decision in Inder Mohan Goswami and another Vs. State of Uttaranchal and others reported in 2007(5) CTC 614, wherein, the Apex Court held as follows:
52. Just as liberty is precious for an individual so is the interest of the society in maintaining law and order. Both are extremely important for the survival of a civilised society. Sometimes in the larger interest of the public and the State it becomes absolutely imperative to curtail freedom of an individual for a certain period, only then the non-bailable warrants should be issued.
When non-bailable warrants should be issued
53. Non-bailable warrant should be issued to bring a person to court when summons or bailable warrants would be unlikely to have the desired result. This could be when:
it is reasonable to believe that the person will not voluntarily appear in court; or the police authorities are unable to find the person to serve him with a summon; or it is considered that the person could harm someone if not placed into custody immediately.
54. As far as possible, if the court is of the opinion that a summon will suffice in getting the appearance of the accused in the court, the summon or the bailable warrants should be preferred. The warrants either bailable or non- bailable should never be issued without proper scrutiny of facts and complete application of mind, due to the extremely serious consequences and ramifications which ensue on issuance of warrants. The court must very carefully examine whether the criminal complaint or FIR has not been filed with an oblique motive.
55. In complaint cases, at the first instance, the court should direct serving of the summons along with the copy of the complaint. If the accused seem to be avoiding the summons, the court, in the second instance should issue bailable warrant. In the third instance, when the court is fully satisfied that the accused is avoiding the court's proceeding intentionally, the process of issuance of the non-bailable warrant should be resorted to. Personal liberty is paramount, therefore, we caution courts at the first and second instance to refrain from issuing non-bailable warrants.
In R.Sarathkumar Vs. The Inspector of Police, C-9, Police Station, Neelankarai, Chennai, wherein, this Court has held as follows:
"Even when the offence is non-bailable, if a Magistrate taking cognizance of such offence decides that warrant should be issued, when the Court has granted anticipatory bail, shall issue only a bailable warrant in the first instance. Therefore, in a case of bailable offence when the Magistrate decides to issue a warrant, at the first instance, he shall issue only a bailable warrant, (i.e.), the warrant containing endorsement specified under Sec. 71 Crl.P.C. Therefore, non-bailable warrant issued without a preceding bailable warrant where the offence is bailable, is not in accordance with the scheme of the criminal procedure code and hence illegal. Therefore, while exercising the power conferred under Sec.87, Crl.P.C. and issuing a warrant, in a case of bailable offence, the Magistrate shall always issue at the first instance a bailable warrant (including the endorsement provided under Sec.71 Crl.P.C.) If the person does not appear before the Court even after execution of bailable warrant, then and only when the Magistrate may issue a non-bailable warrant. Therefore, in all cases under Sec.138 of the Negotiable Instruments Act, though it is possible or there is no legal infirmity for the Magistrate to issue a non- bailable warrant for the reasons to be recorded in writing, yet, considering the bailable nature of the offence, under Sec. 138 of the Negotiable Instruments Act the Magistrate shall always issue "bailable warrant" at the first instance. For the above reasons there appears no reason or no circumstances warranting the issue of non-bailable warrant in this case."
In Regupathi Vs. Govindan and Another reported in (2006) 2 M.L.J. (Crl.) 336, wherein, this Court has held as follows:
7. The learned Judge has also held in the decision, as cited supra, that:
Non-bailable warrant Issued without a preceding bailable warrant where the offence is bailable is not in accordance with the scheme of the Criminal Procedure Code and hence illegal. Therefore, while exercising the power conferred under Section 87, Cr.P.C. and issuing a warrant, in a case of bailable offence, the Magistrate shall always issue at the first instance a bailable warrant (including the endorsement provided under Section 71, Cr. P.C). If the person does not appear before the Court even after execution of bailable warrant, then, and only then the Magistrate may issue a non-bailable warrant. Therefore, in all cases under Section 138 of the Negotiable instruments Act, though it is possible or there is no legal infirmity for the Magistrate to issue a non-bailable warrant for the reasons to be recorded in writing, yet, considering the bailable nature of the offence under Section 138 of the Negotiable Instruments Act the Magistrate shall always Issue "bailable warrant" at the first instance. For the above reasons there appears no reason or no circumstances warranting the issue of non-bailable warrant in this case."
12.Considering the above said citations, the dictum laid down by the Apex Court as to when the offence is bailable, in what circumstances Non Bailable Warrant can be issued. But, in the present case, the Judicial Magistrate has committed error in issuing non bailable warrant, he ought to have issued only bailable warrant and if the person does not appear even after the execution of the warrant, then, Non Bailable Warrant has to be issued. In such circumstances, I am of the view that the Non Bailable Warrant issued against the petitioners are illegal and the same is liable to be set aside
13.The learned counsel appearing for the petitioners would further submit that in an earlier order, when they are questioning the order made in Cr.M.P.No.166 of 2008, this Court has passed the following order:
"Accordingly, this court is constrained to set aside the order of the learned District Munsif cum Judicial Magistrate No.1, Usilampatti passed in Cr.M.P.No.166 of 2008 in C.C.No.182 of 2007 dated 07.01.2008 and constrained to direct the learned Magistrate to dispense with the personal appearance of the petitioners herein on condition to appear as and when required. It is made clear that the petitioner should be represented by their counsel regularly before the trial Court and accordingly co-operate for the speedy disposal of the case"
A perusal of the above order would show that it is true a direction has been given to the petitioner to appear before the Judicial Magistrate Court as and when required and it was made clear that they should be represented by their counsel regularly and they are also directed to co-operate for the speedy disposal of the case.
14.Admittedly, when the matter came up for hearing on 18.03.2010, the judicial Magistrate passed the following order:
"Complainant absent. A7, A7 present. A1 to A4 appearance dispensed. While the Court directed to appear before the court for copies. But not present. No representation for said accused. No stay order copy produced. Hence issue NBW against for A1 to A4. execute the same on payment of process by
15.04.2010."
Since, the offence against the petitioners is bailable, they are entitled only for bailable warrant not Non bailable. The petitioners are specifically directed on 04.03.2010 as follows:
"Complainant present. A6, A7 are absent. Petition filed and allowed. A1 to A5 appearance dispensed on perusal of records copies not furnished. Hence for copies. Hence the all accused are appeared before this Court on 18.03.2010. If fails suitable orders will be passed."
Considering the above said order, though a specifically direction has been given to the accused they did not appear before the trial Court. In such circumstances, the arguments advanced by the learned counsel appearing for the petitioners does not merit acceptance.
15.The learned counsel appearing for the petitioners would further submit that on the date of hearing i.e. on 18.03.2010, the complainant/respondent was also absent and hence, they prayed for the dismissing of the complaint. But, the above said argument does not merit acceptance.
16.At this juncture, it is appropriate to consider the decision relied upon by the learned counsel appearing for the respondent in U.P.Pollution Control Board Vs. Dr.Bhupendra Kumar Modi and another reported in (2009) 2 Supreme Court Cases 147. Considering the offence under Section 3(k)(i) of the Insecticides Act, it is an offence against the Society and it affect the public health at large, should be dealt with strictly dehors technical objections and hence quashing the complaint in a routine manner is not warranted. Even though this Court has issued a specific direction to the petitioners to co-operate for the speedy disposal of the case, they file one after another application to delay the disposal of the case and hence, the act of the petitioners is not appreciable.
17.In such circumstances, I am of the opinion, I am constrained to issue the following directions:
(i) the Non Bailable Warrant issued against the petitioners are set aside;
(ii) the petitioners are directed to appear before the District Munsif cum Judicial Magistrate No.1, Usilampatti on 20.09.2010
(ii) the District Munsif cum Judicial Magistrate No.1, Usilampatti is directed to disposed of the case in C.C.No.182 of 2007 within a period of three months from the date of receipt of a copy of this order.
18.With the above said observations, this criminal original petition is disposed of. Consequently, connected miscellaneous petitions are closed.
arul To
1.The Judicial Magistrate, Usilampatti.