High Court Patna High Court

Sarjug Mahto And Ors. vs The State Of Bihar And Anr. on 13 August, 1991

Patna High Court
Sarjug Mahto And Ors. vs The State Of Bihar And Anr. on 13 August, 1991
Equivalent citations: 1992 (1) BLJR 347
Author: B N Sinha
Bench: B N Sinha


JUDGMENT

Bimalendu Narayan Sinha, J.

1. This application under Section 482 of the Code of Criminal Procedure, 1973 (hereinafter to be referred as ‘the Code’) is directed against the order dated 10-10-1984 passed by the Chief Judicial Magistrate, Motihari taking cognizance of the case against these petitioners under Section 188 of the Indian Penal Code.

2. The facts of the case relating to this application may be briefly stated. A proceeding under Section 144 of the Code was initiated against these petitioners on a petition filed by O.P. No. 2, Ram Chandra Prasad Gupta and notices were issued to the petitioners to show cause as to why the Rule be not made absolute against them. It is alleged that subsequent to the service of notices on the petitioners regarding initiation of the proceeding under Section 144 of the Code against them, the petitioners constructed hut on the land under the proceeding. Consequently a petition was filed before the Sub-Divisional Magistrate by O.P. No. 2 for the alleged disobedience of the orders issued under Section 144 of the Code by these petitioners. The matter was referred to the Officer In charge, Town P. S. and on receipt of the police report, the petitioners were asked to show cause as to why they be not prosecuted for committing offence under Section 188 of the Indian Penal Code for disobeying the order of the S.D.O. Sadar, Motihari. The petitioners showed cause but that was not accepted and thereafter a complaint (Annexure-1) was filed by the S.D.O., Sadar for prosecuting the petitioners for committing offence under Section 188 of the Indian Penal Code, on the basis of which cognizance of the case was taken and summons were issued against these petitioners by the impugned order.

3. Sri Uma Kant Shukla, learned Counsel appearing for the petitioners has submitted that on the facts mentioned in the complaint petition (Annexure-1), no offence under Section 188 of the Indian Penal Code is made out inasmuch as the complaint petition does not mention that the alleged disobedience committed by the petitioners causes or tends to cause obstruction, annoyance, or injury, or risks of obstruction, annoyance or injury, to any person lawfully employed nor it has been stated that such disobedience, if any, committed by the petitioners causes or tends to cause danger to human life, health or safety, or causes or tends to cause a riot or affray, and thus, it does not fulfill the requirement laid down under Section 188 of the Indian Penal Code. Learned Counsel for the petitioners in support of his contention has relied on a decision of this Court by a Single Judge in Ganga Sah and Anr. v. The State of Bihar and Anr. 1982 CLJ 532 and a Division Bench decision of Calcutta High Court in Habibur Rahman v. Jagannath Mandal and Ors. 1982 CLJ 1652.

4. Section 188 of the Indian Penal Code reads as follows:

Disobedience to order promulgated by public servant.–Whoever, knowing that, by an order promulgated by a public servant lawfully empowered to promulgate such order, he is directed to abstain from a certain act, or to take certain order with certain property in his possession or under his management, disobeys such direction, shall, if such disobedience causes or tends to cause obstruction, annoyance, or injury, or risks of obstruction, annoyance or injury, to any persons lawfully employed, be punished with simple imprisonment for a term which may extend to one month, or with fine which may extend to two hundred rupees, or with both; and if such disobedience causes or tends to cause danger to human life, health or safety, or causes or tends to cause a riot or affray,

shall be punished with imprisonment of either description for a term which may extend to six months, or with fine which may extend to one thousand rupees, or with both.

It is apparent from the definition of the section that disobedience alleged to have been committed by the petitioners unless causes or tends to cause obstruction, annoyance, or injury, or risks of obstruction, annoyance or injury, to any persons lawfully employed or causes or tends to cause danger to human life, health or safety, or causes or tends to cause a riot or affray, the requirements of the section are not fulfilled.

5. Under Section 188 of the Indian Penal Code mere disobedience of an order by a public servant lawfully empowered will not be an offence unless such disobedience leads to enumerated consequence in the second or third limb of the section. The complaint petition in the instant case does not mention that the disobedience of the order concerned has caused any such consequence.

6. Under the circumstances, I find that there is substance in the points being taken by the learned Counsel for the petitioners which is well supported by the two decisions referred to above relied upon by the learned Counsel for the petitioners.

7. In the result, this application is allowed. The impugned order is hereby set aside.