High Court Punjab-Haryana High Court

The State vs Munni Lal And Anr. on 7 October, 1952

Punjab-Haryana High Court
The State vs Munni Lal And Anr. on 7 October, 1952
Equivalent citations: AIR 1953 P H 204
Author: Soni
Bench: H Singh, Bhandari, Soni


JUDGMENT

Soni, J.

1. These are five appeals brought by the State of Delhi against the acquittal of certain persons by a Magistrate of Delhi.

2. The persons who were sent up for trial before the Magistrate were certain dyers and certain cloth merchants who had given a number of pieces of mill-made cotton cloth to them to dye. The charge against them was that they had defaced or caused to be defaced mill and textile markings from the pieces of cloth by giving them fast dyes and had, therefore, contravened the provisions of Clause 23 (d), Cotton Textiles (Control) Order, 1948. The dyers had further been charged that they had no distinguishing marks with them as required by notification No. T. C. (6) 1/44, dated 19-2-1949. The dyers pleaded guilty 10 far as the contravention of the notification No. T. C. (6) 1/44 of 19-2-1949 was concerned but pleaded not guilty otherwise. The Magistrate fined the dyers certain sums of money for contravening this last notification. From this there is no appeal. The Magistrate acquitted both the dyers as well as the persons who gave them pieces of cloth to dye as in his opinion they had not contravened the provisions of sub- Clause (d) of Clause 23, Cotton Textiles (Control) Order, 1948. The State of Delhi has appealed against the orders of acquittal. Clause 23 (d) runs as follows:

"23 (1) Where the marking to be made and the time and manner of making it in respect of any class or specification of cloth or yarn have been specified  under  Clause    22:     (a)   .....
 

(b)  .....   (c) .....  (d) no person shall alter or deface or cause or permit to be altered or defaced any markings made on any such cloth or yarn held by him otherwise than for his 'bona fide' personal requirements." 
 

3. In Criminal Appeal No. 526 the accused are (1) Muni Lal, a cloth merchant of Chandni Chowk Delhi and (2) Bashir Ahmad dyer of Delhi. The evidence in this case is that of Manchar Lal. Inspector of Textiles who stated that on 26-11-1949 he went to the house of Bashir Ahmad, the dyer, from where he recovered  dyed  cloth,   that   32  'thans'    were   wet bearing   tex   marks   and   75   'thans'   were   dyed and  dry,  that  these  were  of  the  same  quality, that 'tex mark was visible' on some of the;e, that Bashir Ahmad was busy in dyeing the cloth, that the  cloth  and  utensils   (pens)   were  taken  into possession (vide memo Exh. P. A) and that Bashir Ahmad  did  not  have   any  distinguishing  mark. The   Magistrate   noted   that   the   second   witness Om Parkash corroborated the first witness.   This is   the   sole   evidence   in   the   case.     Before   recording evidence,  the  Magistrate  had  questioned the accused.    Muni Lal had stated that he gave this cloth for colouring and not for defacing and accused 2 Bashir Ahmad admitted that he had no distinguishing mark.    There was no defence produced.    This case and   ail the other four   cases were tried summarily.     (After stating briefly the cases against the accused persons  in other four appeals and discussing the evidence the judgment proceeds:)
 

4. to 8. The  sum  and  substance  of  all  what happened in these cases as appears from the evidence read with Ex. P. A is that on receipt of information   a raid   was made   on the   accused dyers' premises on 28-11-1949 and the dyers were found   dyeing,   and  a  certain  number   of  pieces of cloth were found dry or drying and a certain number  were  found  wet,  details  of  the  distinguishing numbers marked on receptacles of cloth and the Tex mark being given in the evidence and   Ex.   P.   A.   and   that   distinguishing  marks were not visible on a number of pieces of cloth. Both the dry and the wet pieces had been dyed or were being dyed in a number of colours --yellow,   blue,   brown,   green,   etc.    When   these pieces were brought to Court, the Magistrate examined them and in his judgment he records the result of his examination in the following words: 
   "I examined  some of  the  pieces  of  cloth  and found that on some of them tex mark as well as the price was quite visible while on others it was somewhat dim and there are no doubt some pieces on which tex mark as well as the price was not visible." 
 

The words of Clause 23, Cotton Textiles (Control) Order, 1948, are: “….. no person shall alter or deface or cause to be altered or defaced any markings made on such cloth…..” When the tex mark and the price is not visible on any piece, it is quite clear that the result of dyeing was to deface these markings. But in every offence the prosecution must prove criminal intention on the part of the accused. ‘Mens rea’ must be established before the offence is proved unless from the language used in the statute creating the offence it is clear that an offence is committed irrespective of the intention. Their Lordships of the Privy Council in the case of — ‘Sriniwas Mall v. Emperor’, AIR 1947 PC 135 (A), had to deal with a case of infringement of Price Control Order issued under the Defence of India Rules promulgated during the last war. They said:

“They see no ground for saying that offences against those of the Defence of India Rules here in question are within the limited and exceptional class of offences which can be held to be committed without a guilty mind. See the judgment of Wright J. in — ‘Serras v. De Ruteen’, (1895) 1 QB 918 at p. 921 (B). Offences which are within that class are usually of a comparatively minor character, and it would be a surprising result of this delegated legislation if a person who was morally innocent of blame could be held vicariously liable for a servant’s crime and so punishable ‘with imprisonment for a term which may extend to three years’. Their Lordships agree with the view which was recently expressed by the Lord Chief Justice of England, when he said;

‘It is in my opinion of the utmost importance for the protection of the liberty of the subject that the Court should always bear in mind that, unless the statute, either clearly or by necessary implication, rules out ‘mens rea’ as a constituent part of a crime, a defendant should not be found guilty of an offence against the criminal law unless he has got a guilty mind’. Brend v. Wood’, (1946) 110 JP 317 at p. 318 (C).”

In these cases, therefore, it is necessary to find whether from the evidence led or from the circumstances or the statements of the accused the necessary ingredient of criminal intention has been proved against the cloth merchants and the dyers. That is to say, in these cases can the Court come to an affirmative conclusion that the cloth merchants when giving the pieces of cloth to be dyed intended to give them with the criminal intention that the dyers should dye them in such a manner that the markings on the cloths be defaced and the dyers received these cloths knowing that they had to dye the cloths in that manner? It is argued for the accused-respondents that a cloth merchant may find his customers wanting to buy dyed cloth instead of plain cloth, and in order to meet their demands he has the cloth dyed. Having a piece of cloth dyed is no offence nor is it an offence for a dyer to dye it. The offence is made out if a person does it with a particular intention forbidden by the law. Can the intention be made out from the large number of pieces of cloth found, with the dyers which had been dyed or were being dyed, and from the fact that the Magistrate has observed that on a number of pieces of cloth the markings are not visible? Counsel for the State urges that it should be. He further urges that the dyers were found dyeing the cloth and wet pieces of cloth were seized by the raiding party. If the process of dyeing had been allowed to be completed, and the dyers had not been surprised in their work by the raiding party, the probability was — so urged the learned counsel — that the markings would not have been visible on any piece of cloth. His argument is that the process of dyeing defaced the markings on some pieces of cloth and the offence was complete ‘qua’ those pieces. ‘Qua’ the others it was an attempt to deface which was frustrated by the raid and the offence committed was the attempt to do something forbidden by the law. He urged that the requisite criminal intent must be presumed from the circumstances that the accused cloth merchants had not given an odd piece or pieces to be dyed but the work of dyeing had been entrusted to the dyers on a large scale as evidenced by the large number of pieces recovered at the raid. He urged that the Court should take judicial notice of the fact that it was highly profitable for cloth merchants to have pieces of cloth on which proper markings have been defaced so that they may charge unauthorised prices. The argument, In short, was that having regard to the business of cloth merchants and the high profit that is daily being earned by violation of Control Orders, the Court must presume that things are likely to have happened regard being had to the conduct of cloth merchants in course of events as they are daily happening. Learned counsel urged that the pieces of cloth which were found dyed in such a way that proper markings were not visible thereon could not have been dyed in that manner by professional dyers unless the cloth merchants had given instructions to that effect. None of the accused cloth merchants had even made a statement at the trial to the effect that no such instructions were issued, nor did any dyer state at his trial to the Magistrate that the deep dyes found on cloths were due to accident contrary to instructions. ‘Res ipsa loquitur’, urged the learned counsel and he argued that criminal intent should be presumed from the circumstances, and as the accused had neither made any statement mentioning contrary to what the circumstances suggest nor had led any evidence to rebut they should be found guilty.

9. The argument of learned counsel for the accused-respondents is that the only evidence produced in the case being the evidence of the raid and recovery, and nothing more having been proved, the evidence is wholly insufficient to prove the guilty intention of either the cloth merchants or of the dyers.

10. In my opinion there is great deal of force in the argument of counsel for the State. Intention, like any other state of mind, can only be proved by acts and circumstances. Why should a professional dyer dye a whole piece of cloth in a deep dye unless he had been told to do so, and if the effect of deep dyeing is to deface the markings it is but natural to presume the intention to deface. The cloth merchant who gave the cloth pieces to be deep dyed must be presumed to have given them with that intention to the dyer. The dyer who dyes cloth in a deep dye which makes the markings thereon invisible brings about an effect forbidden by the law. The dyer can plead not guilty only by pleading that he did not know that deep dyeing would deface the markings and that he did not know that defacing was an offence. But every man is presumed to intend the natural consequences of his acts, and every man is presumed to know the law.

11. In my opinion the dyers and the cloth merchants accused in these cases were guilty for having contravened the provisions of Clause 23 (d), Cotton Textiles (Control) Order, 1943 and made themselves liable to punishment under Section 7, Essential Supplies (Temporary Powers) Act, 1946. I would sentence each of the cloth merchants to a fine of Rs. 250/- in each case and each of the dyers to a fine of Rs. 50/- in each case. I would order confiscation of those pieces of cloth on which the proper markings were invisible. These pieces of cloth should have been confiscated in any case under the provisions of Clause 37, Cotton Textiles (Control) Order, 1948. Should these pieces be not available, price thereof should be recovered from the cloth merchants accused concerned.

Bhandari, J.

12. I concur in the view expressed by my learned brother in regard to the dyers, but I must confess with great respect that I am unable to agree that the order of acquittal passed in respect of the cloth merchants should toe replaced by an order of conviction.

13. The facts of the cases have been set out at length in the preceding judgment and need not be reproduced. I would, however, examine the facts of one of these cases with the object of giving my reasons for disagreeing with the Judgment recorded by my learned brother.

14. Muni Lal, a cloth merchant, and Bashir Ahmad a dyer were tried summarily in Criminal Appeal No. 526 of 1950. The charge against them was that they had “defaced mill and tex markings from mill made cotton cloth by giving the same fast dye by accused No. 2 who had no distinguishing mark as required by Notification No. T. C. (6) 1/44 dated the 19th February 1949”.

15. Two witnesses appeared for the prosecution in this case. P. W. 1, Chaudhri Manohar Lal Inspector of Textiles stated as follows:

“On 26-11-1949 I went to the house of Bashir Ahmad where I recovered some dyed cloth 32 ‘Thans’ were wet bearing tex marks and 15 ‘Thans’ were dyed and dry. These were of the same quality. Tex mark was visible on some of these. Basnir Ahmad was busy in dyeing the cloth. The cloth and utensils were taken into possession ‘vide’ memo Ex. P. A. Bashir Ahmad did not have any distinguishing number. Cross examination: Bashir Ahmad is a dyer.”

The statement of this witness was corroborated by P. W. 2 Om Parkash.

16. Muni Lal accused admitted that he gave this cloth for ‘colouring’ but he denied that he had given it for defacing. Bashir Ahmad who is a dyer admitted that he had no distinguishing mark which a flyer is supposed to keep. No evidence was produced in defence.

17. It will be seen from the above that the sum total of the evidence produced by the prosecution in the present case consists of the testimony of two witnesses namely Manohar Lal and Om Parkash and the statements of the two accused persons, namely Muni Lal and Bashir Ahmad.

18. The learned Magistrate convicted Bashir Ahmad for having failed to take out a licence, but he acquitted both the accused of having contravened the provisions of Clause 23, Cotton Textile Control Order. The order of acquittal was based on the following grounds, namely –

“(a) that Muni Lal had asserted that he had given the cloth for dyeing and not for defacing the tex marks;

(b) that both the prosecution and the defence were agreed that the cloth was given for purposes of dyeing alone;

(c) that dyeing and fast dyeing of cloth are not prohibited by the Cotton Textile (Control) Order or by any other provision of law;

(d) that it is not reasonable to hold that the cloth was given for dyeing with the object that the tex marks should be defaced;

(e) that the Magistrate examined the pieces of cloth himself and found that the marks were visible on some pieces, that they were somewhat dim on others and that they were not visible on the rest; and

(f) that he was unable to hold that the cloth was given specifically for the purpose of defacing the tex mark, for if that had been the intention the tex marks would not have been visible on any of the pieces.

19. My learned brother is unable to concur in the view taken by the learned Magistrate and is of the opinion that a cloth merchant who gives pieces of cloth for purposes of dyeing must be presumed to do so with the intention that the tex marks and the mill price should toe altered or defaced. I regret I am unable to endorse this view.

20. Three propositions may perhaps be taken as established: First that a person cannot ordinarily be convicted of a criminal offence unless he has a blameworthy condition of mind; secondly, that it is not an offence for a cloth merchant to have a piece of cloth dyed or for a dyer to dye the said piece; and thirdly, that an accused person is presumed to be innocent unless he is proved to be guilty.

21. Let us start with the initial presumption that the accused in the present case are innocent, a presumption which has been considerably strengthened by the finding of the learned Magistrate that they have not contravened the provisions of Clause 23, Cotton Textile (Control) Order. It is common ground that customers often ask for dyed cloth in preference to plain cloth, and there is nothing unreasonable therefore if a cloth merchant wishing to meet the legitimate demand of the public sends some pieces or bales of cloth for purposes of being dyed. The cloth merchant in this case has stated categorically that he gave the cloth “for colouring and not for defacing”, and the learned Magistrate observed that the dyer supported this statement. The prosecution witnesses did not allege that when the merchant gave the pieces to the dyer he directed to alter or to remove the tex marks or to use deep dyes. It follows as a consequence that in the absence of an allegation in this behalf it was not necessary for the merchant to say in so many words that he had not instructed the dyer to remove the marks. The merchant states merely that he gave the doth for “colouring”: he did not indicate the colour which was to be used or whether it was to be a light colour or a deep colour. As an accused person is entitled to the benefit of every doubt that arises, it must be assumed that the accused in this case did not specify the colour which was to be used and left it to the discretion of the dyer to use such colours as he thought fit.

22. Let us suppose that the merchant left it to the discretion of the dyer to use any colours that he liked. There is nothing on the record to indicate that deep colours were used; all that is said is that “fast colours were used”. If the dyer used deep colours which obliterated or effaced the marks the dyer can be convicted of having contravened the provisions of law by using a colour which was calculated to efface the marks, but so far as I can judge, the merchant cannot be convicted of something which has been done by someone else. If a person gives an order which is not unlawful in itself he is entitled to assume that it would be carried out in a lawful manner and cannot be held responsible if it is carried out in an unlawful manner. A person, for example, who asks his servant to go and bring a newspaper from the Bazar expects that the servant would go and buy the paper. If the servant goes and steals the newspaper, can the master be convicted for the offence committed by the servant? Again, the owner of a motor car asks his chauffeur to take the car to the workshop. The chauffeur drives it carelessly and knocks down a child. Can the owner be convicted of an offence under Section 304A, Penal Code?

23. It is of course possible to argue that a man is presumed to intend the natural and probable consequences of his acts and that if the accused in the present case directed that the pieces of cloth should be dyed in deep colours, he may be assumed to have intended that the marks should be effaced. This presumption cannot, in my opinion, arise in the present case. In the first place, the merchant ordered merely that the pieces should be dyed, the inference being that he left it to the dyer to use such colours as the latter thought fit. He did not direct the use of a fast dye. Secondly, it has not been alleged, far less proved, that deep colours were used. The first information report which has been referred to by my learned brother has not been duly proved and cannot be looked at for the purposes of strengthening the prosecution case. In any case it cannot be regarded as a substantive piece of evidence. Neither of the two witnesses who were examined by the prosecution stated that a deep dye was used. Thirdly, it is significant that the charge was that a “fast dye” was used. A fast dye need not necessarily be a deep dye. Fast colour means a colour which cannot be removed by water or possibly by sun. The colour itself may be light or deep. Fourthly, it is in evidence that the raiding party recovered 32 ‘Thans’ which were wet and 75 ‘Thans’ which were dyed and dry. Tex marks were visible on all the wet pieces and on some of the dry pieces. The learned Magistrate examined the pieces himself and found that the marks were fully visible on some, partly visible on some others and not visible at all on the rest. If the cloth merchant had intended that the marks should be removed he would have instructed that all the pieces should be dyed in deep colours and there can be little doubt that his instruc-tions would have been carried out and the marks would have disappeared completely. The fact that some marks were visible on some pieces leads me to concur in the view taken by the learned Magistrate that the pieces were not given with the intention that the marks should be removed but with the intention only that they should be dyed. If the dyer had been a little more careful in carrying out the task assigned to him or if he had left the marked portion undyed the present trouble would not have arisen. Washing a piece of cloth may possibly deface the marks but dyeing it does not necessarily have-the same result.

24. For these reasons I am of the opinion that the cloth merchants in these five appeals cannot be convicted of having contravened the provi-sions of Clause 23, Cotton Textile (Control) Order

Harnam Singh, J.

25. In Criminal Cases Nos. 425/3, 505/5, 422/3, 453/6 and 459/5 the Court of First instance convicted the dyers in each case under Section 7, Essential Supplies (Temporary Powers) Act, 1946, hereinafter referred to as the Act, read with Notification No. T. C. (6) 1/44 dated 19-2-1949, and sentenced each of them to a fine of rupees 25/-. In default of payment of fine the dyers in the several cases were ordered to suffer rigorous imprisonment for one month. The cloth merchants and the dyers in the several cases were, however, acquitted of the charge under Section 1 of the Act read with Clause 23 (d), Cotton Textiles (Control) Order, 1948, hereinafter referred to as the Order.

26. In these proceedings the conviction of the dyers under Section 7 of the Act read with the Notification is not challenged. Indeed, no dyer has come up to this Court from his conviction under- Section 7 of the Act read with the Notification.

27. Prom the orders of acquittal under Section 7 of the Act read with Clause 23 (d) of the Order in the several cases the State of Delhi has appealed under Section 417, Criminal P. C., hereinafter referred to as the Code.

28. In dealing with Criminal Appeals Nos. 526 to 530 of 1950, Soni J., has found the cloth merchants and the dyers in the five appeals to be guilty of having contravened Clause 23 (d) of the Order. Bhandari J., while concurring in the view expressed by Soni J., in regard to the dyers has found that on the evidence examine in the several cases the cloth merchants ought not to be convicted for having contravened Clause 23 (d) of the Order. In these circumstances Criminal Appeals Nos. 526 to 530 of 1950 have been laid before me under Section 429 of the Code.

29. In the five appeals referred to in the opening paragraph of this order, the facts are almost identical. In all the cases the cloth merchants had given mill-made cotton cloth to the dyers for fast dyeing. The charge against the cloth merchants and the dyers was that they had defaced or caused to be defaced the tex marks on the cloth, specified by the Textile Commissioner under Clause 22 of the Order, by giving the cloth fast dyes thereby contravening Clause 23 (d) of the Order; The cloth merchants and the dyers pleaded not guilty to the charge under Section 7 of the Act read with Clause 23 (D) of the Order.

30. In Criminal Appeals Nos. 526 to 530 of 1950 the sole question that arises for decision is whether on the facts of the several cases the acquittal of the dyers and the cloth merchants for the offence under Section 7 of the Act read with Clause 23 (d) of the Order is open to challenge.

31. Clause 23 (1) (d) of the Order reads: (After quoting the section and discussing the evidence in each case the judgment proceeds:)

32. to 37. In acquitting the accused for the offence under Section 7 of the Act read with Clause 23(d) of the Order the learned Magistrate seems to think that it was not possible to hold that the cloth in the several cases was specifically given for defacing the tex mark because had this been so there should not have been signs of tex marks or numbers visible on some of the pieces.

38. In approaching Criminal Appeals Nos. 526 to 530 of 1950 I wish to state that it is common ground between the prosecution and the defence that ‘mens rea’ is a constituent part of the crime defined by Clause 23 (d) of the Order. Indeed, no attempt was made to show that Clause 23 (d) of the Order either expressly or by necessary implication rules out ‘mens rea’ as a constituent part of the crime defined by that provision of law. If so, the cloth merchants and the dyers in the several cases cannot be convicted under Section 7 of the Act read with Clause 23 (d) of the Order unless they had acted with a guilty mind. In this connection — ‘AIR 1947 PC 135 (A)’, may be seen.

39. Now, it may be said that the definition of crime given in Clause 23 (d) of the order does not ‘contain in words’ a provision as to the state of mind of the accused. In my judgment, the effect of this is to shift the burden of proof. In — ‘(1895) 1 QB 918 (B)’, Day J. expressed art opinion that in the case of a crime which is defined to ‘contain in words’ a provision as to the state of mind of the accused it is for the prosecution to prove ‘mens rea’ while in a case where words describing ‘mens rea’ do not appeal in the definition of the crime, it is for the accused’ to show that he acted without ‘mens rea’. For the precise statement of the law on this point –‘(1946) 175 LT 306 at p. 307 (C) may be seen. In that case Lord Goddard J. said:

   "It   is   of   the    utmost     importance    for   the protection of the liberty of the subject that a Court should always bear, in niind that, unless a  statute,  either  clearly  or  by  necessary  implication, rules out 'mens rea' as a constituent part of ft crime,  the Court should not find  a man guilty of an offence against the criminal law unless he has a guilty mind". 
 

  40-41. In considering the question of the existence of  'mens  rea'   illustration   (a)   to   Section    106, Evidence Act may be borne in mind.   That illustration provides that when a person does an act with some intention other than that 'which the character and circumstances of the act suggest', the burden of proving that intention is upon him. 
 

42. Admittedly, the cloth merchants had given the mill-made cloth to the dyers for dyeing and the dyers had fixed or attempted to fix deep dyes on that cloth. In my opinion, the professional dyers could not have dyed the cloth in the manner in which it was dyed except in accordance with the instructions of the cloth merchants. The cloth merchants did not plead that no such instructions were given by them and the dyers did not plead that the deep dyes fixed on the cloth had been fixed contrary to the instructions given to them. Indisputably, the fixation of deep dyes on mill-made cloth has the effect of defacing the marking made on that cloth. In business the presumption under Section 114, Evidence Act is that the common course of business has been followed. In the cases under consideration the accused-respondents carry on the business of cloth merchants and dyers and it is not claimed that the cloth given to the dyers for dyeing was for the ‘bona fide’ personal requirements of the cloth merchants. Clearly, the character and circumstances of the act of dyeing suggest that the cloth was dyed so that the marking made on that cloth may be defaced, and I have no doubt that the facts stated above afford a ‘prima facie’ case which is sufficient, unless answered to justify this Court in convicting the cloth merchants and the dyers under Section 7 of the Act read with Clause 23 (d) of the Order. In the cases before me the defence of the accused was denial ‘simpliciter’ and no evidence in defence was given.

43. But it is said that in Criminal Case No. 459/5 of 1950 no evidence was recorded in the register of summary trials. As stated above, memo of recovery, Exhibit P. A., appearing in Criminal Case No. 425/3 of 1950 shows also the recoveries made in Criminal Case No. 459/5 of 1950. In Criminal Case No. 425/3 of 1950 evidence of Chowdhry Manohar Lal and Om Par-kash was recorded. In arguments it was not said that no evidence was heard in Criminal Case No. 459/5 of 1950. Clearly, the argument raised has no force.

44. In the course of proceedings I thought that in the trial of cases the procedure prescribed by Section 262 of the Code was not followed. From a perusal of the register of summary trials I have received no assistance in the matter. No affidavit is placed on the record to show that there was a contravention of Section 262 of the Code or that the non-observance of procedure has occasioned failure of justice. That being the situation of matters, it is not necessary to pursue the matter

45. Having regard to the circumstances of the case I sentence each of the cloth merchants to a fine of rupees 250/- in each case and each of the dyers to a fine of rupees 25/- in each case. In default of payment of fine the cloth merchants In each case would suffer three months’ rigorous imprisonment and the dyers in each case would suffer fifteen days’ rigorous imprisonment.

46. In Criminal Cases Nos. 425/3 and 459/5 of 1950, seventy five ‘thans’ of cloth covered by items Nos. 3 to 6 and sixteen ‘thans’ of cloth covered by item No. 2 in the memo of recovery Ex. P. A, appearing on the record of Criminal Case No. 425/3 of 1950 are confiscated.

47. In Criminal Case No. 505/5 of 1950, forty three ‘thans’ of cloth covered by items Nos. 2, 6 and 7 in the recovery memo, Ex. P. A are confiscated.

48. In Criminal Case No. 422/3 of 1950, thirty three ‘thans’ of cloth covered by items Nos. 2 and 4 in the recovery memo. Exhibit P. A are confiscated.

49. In Criminal Case No. 453/5 of 1950, nineteen ‘thans’ out of the twenty one ‘thans’ recovered are confiscated.

50. In the several cases the cloth and the articles which have not been confiscated should be given to the owners concerned.

51. Judgments in Criminal Appeals Nos. 526 to
530 of 1950 shall follow the opinion recorded
above.