Allahabad High Court High Court

C.L. Sagar (Advocate) vs Ms. Mayawati, D/O Sri Prabhu Dayal … on 24 September, 2002

Allahabad High Court
C.L. Sagar (Advocate) vs Ms. Mayawati, D/O Sri Prabhu Dayal … on 24 September, 2002
Equivalent citations: 2003 CriLJ 690
Author: R Dash
Bench: R Dash


ORDER

R.K. Dash, J.

1. Ms Mayawati, respondent No. 1, was the Vice-President and petitioner was a member of Bahujan Samaj Party at the relevant time. The petitioner lodged a cornplaint bearing No. 5278 of 1997 in the Court of C.J.M., Bareilly against respondent No. 1 and another alleging that on 21-3-1996 respondent No. 1 came to Amla-Bareilly to hold public meeting. The petitioner met her in the circuit-house where she assured him of a party ticket to contest the Assembly election from Faridpur constituency on his paying rupees fifty thousand. He believed her and paid the amount. Subsequently, her Private Secretary R. K. Vidyarthi, the other accused issued him receipt acknowledging payment of the said amount. Respondent No. 1 also nominated him as the District President of Bahujan Samaj Party. On 22-8-1996 she came to Bareilly and demanded further sum of rupees ten thousand, to which the petitioner expressed his inability to pay. On his refusal, she became annoyed and in the public meeting declared to have removed him from Presidentship of the district saying “Bari Lambi Muchhay hai. Bare Imandar Bantey ho. Baeman Kahin Ka.” This statement of respondent No. 1, according to the petitioner has harmed his reputation and he is looked down upon by the general public. It is urged, the aforesaid statement made in the public meeting was published in daily newspapers in the heading “Bare Be-abaru hokar teray kuchay say hum niklay”.

2. Learned Magistrate recorded the statements of the petitioner and two witnesses produced by him. Thereupon, he by order dated 19-4-1999 took cognizance of the offence under Sections 406/500, I.P.C. and directed for issuance of notice to both the accused persons.

3. Respondent No. 1, it is alleged, was not aware of the criminal proceedings and order of the Magistrate taking cognizance of the offence. She, for the first time, came to know when summons was served upon her and within four days thereafter she moved an application before the Magistrate to recall the order. The application remained pending till 9-1-2001 on which date her counsel moved the court to withdraw the said application since in the meanwhile a view was taken by this Court that such application was not maintainable. Thereafter, she filed revision before the Sessions Judge and along with the revision, she filed application for condonation of delay. Upon hearing the parties and having gone through the records, the revisional court came to hold that respondent No. 1 was not aware of the summoning order and no sooner as it came to her notice, she moved the learned Magistrate to recall the same. In such background facts, the Court excluded the time spent for prosecuting the case before the Magistrate from computing the period of limitation in preferring revision and condoned the delay. It is against this order the petitioner has filed the present case seeking Court’s intervention in exercise of inherent power.

4. High Court being the superior Court exercises the power of superintendence as envisaged in Article 227 of the Constitution over the inferior Courts and the tribunals in order to keep them within the limit of their authority and to see that they perform their duties in the manner as law demands. Similar provision as in Article 227 has been provided in Section 483, Cr.P.C. investing High Court with supervisory jurisdiction so as to prevent miscarriage of justice or to mete out injustice. Thus, power of High Court being very wide, it was felt that while deciding the legality and propriety of the impugned order of the revisional court, the Court in exercise of both supervisory and inherent power should decide finally whether allegations made in the complaint reveal commission of an offence and whether order of the learned Magistrate taking cognizance of the offence if allowed to continue, would cause grave injustice to the accused persons. Accordingly, records of both the courts below were called for and counsel appearing for the parties were heard on the legality and correctness of the impugned order on limitation as well as the order of the Magistrate whereby cognizance of the offence was taken.

5. Learned Counsel for the petitioner contended that order under challenge condoning the delay in filing revision having been passed contrary to the statutory provisions and the law laid down by various judicial pronouncements, should be set at naught by the Court in exercise of inherent power. With regard to the order of Magistrate taking cognizance of the offence, he urged that the same being based on scrutiny of the allegations made in the complaint and statements of the witnesses, the Court should be slow to interfere with the same and the whole matter should be left to be adjudicated by the trial Court on the basis of the evidence to be laid during trial.

6. Per contra, Sri Satish Chandra Mishra learned Advocate General, with skill and adroitness, urged that the order of the revisional Court condoning the delay being based on sound exercise of discretion on appreciation of fact that respondent No. 1 was ignorant about the criminal proceedings and consequent order of the learned Magistrate taking cognizance of the offence, this Court should be loath to interfere with the said order in exercise of inherent power.

7. As to the question of legality and correctness of the summoning order, he would contend that the criminal proceeding by way of complaint has been filed with mala fide intention to malign respondent No. 1 and dent her reputation in the society. Besides, the allegations made in the complaint even if accepted on their face value do not prima facie constitute any offence. In that view of the matter, continuance of the criminal proceeding will be an abuse of the process of Court and so, law demands that the same should be brought to a halt, otherwise justice will be a casualty.

8. Law of limitation does not destroy the primary and substantive right, but imposes a bar after certain period to file a ‘lis’ to enforce an existing right. In a sense, limitation bars the judicial remedy if approach is not made within prescribed time limit. In Halsbury’s Laws of England the policy underlying the Limitation Act is laid down as under :

“The courts have expressed at least three different reasons supporting the existence of statutes of limitation, namely (i) that long dormant claims have more of cruelty than justice in them, (ii) that a defendant might have lost the evidence to dispute the stale claim, (iii) that persons with good causes of actions should pursue them with reasonable diligence.”

9. Laws come to the assistance of the vigilant arid not of sleepy (Vigilantibus non dormientibus jura subveniunt).

10. Section 5 of the Limitation Act enables a litigant to file an appeal or application beyond the prescribed period of limitation. As provided therein, an appeal or application can be entertained after expiry of the limitation period if ‘sufficient cause’ is shown in not doing so within time. The word ‘sufficient cause’ should receive a liberal construction. It is the duty of the court to decide as to whether the litigant acted with reasonable diligence in prosecuting the appeal or application. No doubt, Court has discretionary power to interpret in the facts and circumstances of a particular case as to what constitutes ‘sufficient cause’ but such discretion has to be exercised on sound principle and not on the mere fancy or whims. So, when the court finds that diligence or bona fide was manifest for claiming the condonation, discretion should be exercised in favour of the claimant for doing justice to him.

11. It has been ruled that expression ‘sufficient cause’ must receive liberal construction so as to advance substantial justice and generally delays in preferring appeals are required to be condoned in the interest of justice where no gross negligence or deliberate inaction or lack of bona fide is imputable to the party seeking condonation of delay. When substantial justice and technical considerations are pitted against each other cause of substantial justice deserves to be preferred for, the other side cannot claim to have vested right in injustice being done because of a non-deliberate delay.

12. It must be grasped that judiciary is respected not on account of its power to legalize injustice on technical grounds but because it is capable of removing injustice and is expected to do so. (See Collector, Land Acquisition v. Katiji (1987) 2 SCC 107 : (AIR 1987 SC 1353).

13. Keeping in view the aforesaid legal position, it is to be ascertained whether respondent No. 1 had sufficient cause in not preferring revision in time. To repeat with, her case before the revisional court was that she had no knowledge that a criminal complaint had been filed against her by the petitioner and as soon as she came to know about it, she moved the Magistrate to recall the order by which cognizance of the offence under Sections 406/500, I.P.C. was taken. When the said application was pending for adjudication, a judgment was rendered by a Full Bench of this Court reported in (2000) 40 All Cri C 342 : (2000 All LJ 898) that Magistrate cannot review/recall his own order of taking cognizance of the offence and in view of the said decision, she moved the court below to withdraw her application and thereafter filed revision challenging the said order.

14. Nothing was placed by the petitioner before the revisional court that respondent No. 1 had the knowledge of the order of the learned Magistrate much before filing of the application. Therefore, learned Additional Sessions Judge, on consideration of the averments made in the affidavit explaining the cause of delay, was satisfied that she had sufficient cause in not preferring the revision within the prescribed period of limitation challenging the order of learned Magistrate.

15. Having given my anxious consideration to the materials available on record and the submissions made by the learned Counsel for the parties, I am of the opinion that no ground is made out to upset the findings and the conclusion arrived at by the learned Additional Sessions Judge.

16. Before adverting to the legality of the order of the learned Magistrate taking cognizance of the offence, it is desirable to allude to the legal position as to the scope and ambit of inherent power of the High Court as envisaged in Section 482, Cr.P.C. This section does not confer any new power. It provides that the power which the court inherently possesses shall be preserved. Consensus judicial opinion is unanimous that the inherent power should be exercised sparingly and with circumspection keeping in mind the principle that more is the power, more is the restraint. As would appear from Section 482, Cr.P.C., inherent power shall be exercised under three circumstances, namely, (i) to give effect to any order under the Code, (ii) to prevent abuse of the process of Court, (iii) to otherwise secure ends of justice. The Legislature, in its wisdom, has not laid down any inflexible, rule for exercise of such power. It has left to the Court’s discretion to exercise the power in order to undo the wrong committed to a person, accused of a criminal offence. It is no doubt true that the duties of the criminal justice system are to bring the culprit to book and to punish him, but it is very often noticed that both the wings of the justice delivery system namely, police and the courts are used as instruments by unscrupulous persons and false and concocted cases are instituted to wreak personal vengeance. In such a situation, it becomes onerous duty of the High Court to bring such cases to a halt in exercise of inherent power.

17. The Supreme Court in the celebrated judgment in the case of State of Haryana v. Bhajan Lal, AIR 1992 SC 604, laid down the categories of cases by illustrations when the High Court in exercise of inherent power can quash a criminal proceeding. The illustrations indicated therein are as follows (para 108) :

“(1) where the allegations made in the first information report or the complaint, even if they are taken at their face value and accepted in their entirety do not prima facie constitute any offence or make out a ease against the accused.

(2) Where the allegations in the first information report and other materials, if any, accompanying the FIR do not disclose a cognizable offence, justifying an investigation by police officers under Section 156(1) of the Code except under an order of a Magistrate within the purview of Section 155(2) of the Code.

(3) Where the uncontroverted allegations made in the FIR or complaint and the evidence collected in support of the same do not disclose the commission of any offence and make out a case against the accused.

(4) Where the allegations in the FIR do not constitute a cognizable offence but constitute only a non-cognizable offence, no investigation is permitted by a police officer without an order of a Magistrate as contemplated under Section 155(2) of the Code.

(5) Where the allegations in the FIR or complaint are so absurd and inherently improbably on the basis of which no prudent person can ever reach a just conclusion that there is sufficient ground for proceeding against the accused.

(6) Where there is an express legal bar engrafted in any of the provisions of the Code or the Act concerned (under which a criminal proceeding is instituted) to the institution and continuance of the proceedings and/or where there is a specific provision in the Code or the Act concerned, providing efficacious redress for the grievance of the aggrieved party.

(7) Where a criminal proceeding is manifestly attended with mala fide and/or where the proceeding is maliciously instituted with an ulterior motive for wreaking vengeance on the accused and with a view to spite him due to private and personal grudge.”

18. In S. W. Palanitkar v. State of Bihar, (2001) 9 JT (SC) 151 : (AIR 2001 SC 2960) the Apex Court held that it is obligatory for the High Court to quash the proceedings in exercise of inherent power when the Magistrate issued the process despite the fact that allegations did not constitute any offence. The Court observed (para 27) :

“………….while exercising power under Section 482 of Criminal Procedure Code the High Court has to look at the object and purpose for which such power is conferred on it under the said provision. Exercise of inherent power is available to the High Court to give effect to any order under the Criminal Procedure Code, or to prevent abuse of the process of any court or otherwise to secure the ends of justice. This being the position, exercise of power under Section 482 of Criminal Procedure Code should be consistent with the scope and ambit of the same in the light of the decisions aforementioned. In appropriate cases, to prevent judicial process from being an instrument of oppression or harassment in the hands of frustrated or vindicative litigants exercise of inherent power is not only desirable but necessary also so that the judicial forum of court may not be allowed to be utilized for any oblique motive. When a person approaches the High Court under Section 482 of Criminal Procedure Code to quash the very issue of process, the High Court on the facts and circumstances of a case has to exercise the powers with circumspection as stated above to really serve the purpose and object for which they are conferred.”

19. In view of the legal position narrated above, a thorough scrutiny of the allegations made in the complaint should be made in order to find whether the allegations disclose offences under Sections 406/500, I.P.C. Necessary ingredients of offence of criminal breach of trust as envisaged in Section 405, I.P.C. are : (a) the person complained against was entrusted with the property or had dominion over it, (b) that the person so entrusted (i) dishonestly misappropriated or converted to his own use of the said property; or (ii) dishonestly used or disposed of that property in violation of any direction of law or of any legal contract, express or implied.

20. In the case on hand, it is not the case of the petitioner that he had entrusted rupees fifty thousand to respondent No. 1 and that she misappropriated the same. Rather his assertion in the complaint is that on being assured of a party ticket to contest the Assembly election, he paid her rupees fifty thousand and in support thereof he relied upon the receipt issued by her Private Secretary, the co-accused. The case of respondent No. 1 is that the petitioner, being the district President of Bahujan Samaj Party, deposited rupees fifty thousand in party’s account of General Election, Lok Sabha/Vidhan Sabha, 1996 to meet the election expenses of Faridpur Vidhan Sabha Constituency. The allegation as made in the complaint that on her assurance to provide ticket to contest the Assembly election, he made such deposit, is false and baseless and the same does not find mention in the receipt which he relied upon in support of such allegation. Besides such discrepancies, on facts as alleged in the complaint, no offence under Section 406, I.P.C. is made out against respondent No. 1.

21. It is alleged in paragraph 9 of the complaint that defamatory statement, as stated therein, was aimed at the petitioner. As admitted by the petitioner, respondent No. 1 did not utter his name in the public meeting and whatever she stated using defamatory language was against the person having long moustache. The petitioner does not say either in the complaint or in his statement before the court that he was the only member in the party having long moustache and the defamatory statement was conveyed to him. Moreover, it appears that story of defamation as set out in the complaint is a cooked up story. This observation gains support from the newspaper reports on which the petitioner relies upon to prove his case. On scrutiny of the copies of the newspapers attached to the complaint, I find that the alleged defamatory statements are conspicuously absent. I would not have taken note of newspaper reports to ascertain the truth of the petitioner’s case, but since he himself relies upon such reports. I scrutinized the same to appreciate the veracity of his statement as well as of his witnesses. Upon scrutiny of all the materials I find that no offence of defamation punishable under Section 500, I.P.C. is made out. against respondent No. 1.

22. Upshot of the discussions made about is that the order of the revisional court condoning the delay has to be affirmed and it is accordingly so ordered. As regards the order of the learned Magistrate taking cognizance of the offence under Sections 406/ 500 I.P.C., for the reasons aforestated, the same being contrary to law and facts is set aside and consequently the criminal proceeding is quashed.