Allahabad High Court High Court

Emperor vs Ram Dayal And Ors. on 9 September, 1915

Allahabad High Court
Emperor vs Ram Dayal And Ors. on 9 September, 1915
Equivalent citations: 31 Ind Cas 828
Author: H Richards
Bench: H Richards


JUDGMENT

Henry Richards, C.J.

1. It appears that a decree was obtained against certain tenants. The karinda of the landlord purported to distrain the crops which had been attached in execution of the decree. The cultivators then cut and carried away the crops. They were charged under Section 379 with having committed theft and sentenced to one month’s rigorous imprisonment each, The learned Sessions Judge, on the matter coming up before him in revision, thought that the fact that the landlord had distrained the crops, made this subsequent cutting and taking away of the crops by the accused lawful. He considered that this would be so, notwithstanding that the distraint might have been more or less collusive between the landlord and his tenants. He, therefore, thought that the accused were wrongly convicted. The learned Magistrate has explained that in his opinion, distraint having been made by an agent who was not authorised in writing, was illegal, and that, therefore, the illegal distraint could not justify the removal of the crops. The learned Sessions Judge points out that the distress was held to be lawful by the Revenue Court. In my opinion, it is unnecessary to decide whether or not the distress was lawful. A landlord who has rent due to him is entitled to distrain notwithstanding that the result of the distraint may be in whole or in part to defeat the execution of the decree. Before the accused could be found to be guilty of the offence of theft, It must be found that they dishonestly took the property out of the possession of another person. If the present accused believed that a legal distraint had been made by their landlord and in such belief cut and removed the crops, I do not think that they could be said to have “dishonestly” taken the property out of the possession of any other person. The accused, of course, are entitled to the benefit of any reasonable doubt and I think it may very well have been that the accused in the present case honestly believed that the distraint had been made by their landlord. I set aside the convictions and sentences passed upon the accused. If they are in prison, they will be released. If they are on bail, they and their sureties will be released.