High Court Patna High Court

Raghunath Kuer And Ors. vs Rajkishore Kuer And Ors. on 21 May, 1924

Patna High Court
Raghunath Kuer And Ors. vs Rajkishore Kuer And Ors. on 21 May, 1924
Equivalent citations: 81 Ind Cas 442
Author: J Prasad
Bench: J Prasad


JUDGMENT

Jwala Prasad, J.

1. This is a reference under Section 438 of the Criminal Procedure Code by the Sessions Judge of Shahabad, recommending that the order passed by the Sub-Divisional Magistrate of Buxar, dated the 19th February 1924, rejecting the written statement filed by Ragbunath Kuer and others in a proceed] ng under Section 145 of the Criminal Procedure Code, be set aside.

2. I have considered the circumstances of the case and the orders of the Sub-Divisional Magistrate as well as of the learned Sessions Judge. The order of the Sub-Divisional Magistrate seems to overlook the very object of the proceeding under Section 145 of the Code, namely, to put an end to disputes as to possession of immoveable properties so as to prevent a breach of the peace. This object cannot be gained until all the contending parties are on the record and an opportunity is given to them to put forward their respective claims. The effect of the order of the Sub-Divisional Magistrate is that his decision under Section 145 will not be binding upon the petitioners whose written statement he has refused to admit.

3. I agree with the view of the matter taken by the learned Sessions Judge, and as recommended by him, I set aside the order of the Sub-Divisional Magistrate of Buxar, dated the 19th February 1924, and direct that he do allow the written statement to be filed by Raghnath Kuer and others.