Allahabad High Court
The Empress Of India vs Darba And Ors. on 3 August, 1877
Equivalent citations: (1875)ILR 1ALL461
JUDGMENT Robert Stuart, C.J.
1. The question referred to us relates to the legality or illegality of sentences passed by two Canal Deputy Magistrates on conviction before them in nine cases for offences under Section 70 of the Northern Indian Canal and Drainage Act VIII of 1873, in respect of the sentences of imprisonment awarded in default of the fines imposed, for there is no question as to the legality of the fines themselves. (The learned Chief Justice then stated the convictions and sentences and continued:) Section 70 of Act VIII of 1873 provides that for such offences as these convicted persons "shall he liable on conviction before a Magistrate of such class as the Local Government directs in this behalf to a fine not exceeding Rs. 50, or to imprisonment not exceeding one month, or to both." There can therefore be no doubt of the legality of the fines imposed in the cases mentioned, but the sentences of imprisonment awarded respectively in default of payment of the fines are clearly illegal, as will presently appear. The Canal Act VIII of 1873 does not appear to contain any other provision for convictions under Section 70 than that I have just quoted, and it must be interpreted by reference to the general law relating to sentences in criminal cases.
2. That law will he found in the first place in Section 309 of the Criminal Procedure Code, the last "clause of which provides that" when a person is sentenced to fine only, the Magistrate may award such term of imprisonment in default of payment of tine as is allowed by law, provided the amount does not exceed the Magistrate's powers under this Act." Then by the General Clauses Act I of 1868, Section 5, it is enacted that "the provisions of Sections 63 to 70, both inclusive, of the Indian Penal Code, shall apply to all fines imposed under the authority of any Act hereafter to he passed, unless such shall contain an express provision to the contrary." Act VIII of 1873 contains no express provision to the contrary of the section of the Act last quoted, and we are therefore to find the law relating to sentences of imprisonment in default of fines within the provisions of Sections 63 to 70, both inclusive, of the Indian Penal Code, and of these 64 and 65 appear to be the sections applicable to the sentences under consideration. I do not sec that Section 67 has anything to do with the question, for that section deals solely with offences "punishable with fine only," whereas the offences contemplated by Section 70 of Act VIII of 1873 involve liability "to a fine not exceeding Rs. 50, or to imprisonment not exceeding one month, or to both," or, as it is otherwise put in Section 65 of the. Indian Penal Code, offences "punishable with imprisonment us well as fine." Section 64 provides: "In every case in which an offender is sentenced to a fine, it shall be competent to the Court which sentences such offender to direct by the sentence that, in default of payment of the fine, the offender shall suffer imprisonment for a certain term, which imprisonment shall be in excess of any other imprisonment to which he may have been sentenced, or to which he may he liable under a commutation of a sentence:" and by Section 65 "the term for which the Court directs the offender to be imprisoned in default of payment of a fine shall not exceed one-fourth of the term of imprisonment which is the maximum fixed for the offence, if the offence be punishable with imprisonment as well as fine."
3. Thus, at last we arrive at the rule to be applied to sentences such as are now before us, and under which the imprisonment to be awarded in default of a fine, when the offence is punishable by both penalties, is one-fourth of the term of imprisonment which is the maximum fixed for the offence. In all these canal convictions the maximum imprisonment is one month, and, therefore, the Deputy Magistrates here were not competent to award more than one-fourth of the month, or say one week, and this, of course, under the General Clauses Act I of 1868, Section 2, Clause 18, applies to either description of imprisonment, simple or rigorous.
4. From all this it is very clear that the sentences of imprisonment in default of the fines passed by these Canal Deputy Magistrates were illegal, and to that extent they ought to be quashed. It is otherwise, as I have already remarked, as to the fines, which, however, we are informed have all been paid.
Pearson, Turner and Spankie, JJ.
5. Offences under the Canal Act may be punished by fine not exceeding Rs. 50, or imprisonment not exceeding one month, or both. The 64th section of the Indian Penal Code enables the Court, in every case in which an offender is sentenced to fine, to direct that in default of payment of the fine the offender shall suffer imprisonment. The 65th and 67th sections of the Indian Penal Code declare what shall be the limit of this imprisonment. When an offence is punishable with imprisonment as well as fine, the imprisonment which can be awarded in default, of payment of fine is limited, by Section 65, Indian Penal Code, to one-fourth the maximum fixed for the offence; but if the offence be punishable with fine only, it was necessary to set up another standard, and accordingly by Section 67, Indian Penal Code, a scale was fixed varying with the amount of fine which could be imposed.
6. It may be admitted that in some few instances these sections work an anomaly in that when fine alone is imposed as the punishment for an offence punishable with fine, or imprisonment, or both, the term of imprisonment to which an offender may be sentenced in default of payment of the fine is less than could be awarded in default of payment of a fine of equal amount imposed for an offence punishable with fine only. Thus, if for affray, an offence punishable with imprisonment, or fine, or both, an offender be sentenced under Section 160 of the Indian Penal Code to a fine of Its. 50, the imprisonment which can be awarded in default is limited to one-fourth of a month, while if an owner of land be convicted under Section 154 of the Indian Penal Code for omitting to give information of a riot, an offence punishable with fine only, and be sentenced to pay a fine of Rs. 50, he can be sentenced in default of payment of the fine to imprisonment for two months. This anomaly can occur hut in few instances, and it is not very important, because the Court is not confined, in sentencing an offender for an offence punishable by fine, or imprisonment, or both, to inflict a fine only, but may also impose a substantive sentence of imprisonment. Moreover, the imprisonment imposed in default of payment of fine does not if suffered satisfy the fine, but the fine may, nevertheless, be levied on the property of the offender if any can be found.
7. The 309th section of the Code of Criminal Procedure make Sections 64 and 65 of the Indian Penal Code applicable not only to offences punishable under the Penal Code, but to offences punishable under any law in force for the time being, and therefore applicable to offences punishable under the Canal Act. The provisos to that section do not extend the period of imprisonment which may be awarded under the provisions of Section 65 of the Indian Penal Code, otherwise they would not ho confined to Magistrates, but would be extended to all Criminal Courts. They were enacted then to regulate the proceedings of Magistrates whoso powers are limited. Thus, although a Court of Session, in sentencing an offender for criminal breach of trust, may, in addition to imprisonment and fine, sentence the offender, in default of payment of the fine, to undergo imprisonment for nine months, or one-fourth the maximum of imprisonment which may be awarded for the offence, a Magistrate of the second class, whose powers are limited to six months, convicting an offender of the same offence, and punishing him with fine and imprisonment, can only sentence him, in default of payment of fine, to undergo imprisonment for one-fourth of six months, although if he punishes the offender with fine only, he may, under the second proviso to Section 309 of the Code of Criminal Procedure, award six months as the period of imprisonment to be undergone in default of payment of fine, the term allowed by law being nine months. These observations may serve to explain the object of the provisos, which it has been suggested may extend the powers of Magistrates so as to authorise the imposition of a longer term of imprisonment than could he awarded under Section 65 of the Indian Penal Code.
8. In the case of a canal offence, which is punishable with fine and imprisonment, the maximum period of imprisonment in default of payment of fine allowed by law is one-fourth of one month, and if the Magistrate punishes an offender for such an offence with fine only, he can award, in default of payment of the fine, no longer term.