Allahabad High Court High Court

Emperor vs Asghar And Ors. on 18 November, 1935

Allahabad High Court
Emperor vs Asghar And Ors. on 18 November, 1935
Equivalent citations: 160 Ind Cas 856
Author: Bajpai
Bench: Sulaiman, Harries, Bajpai


JUDGMENT

Bajpai, J.

1. This is a reference by the learned Sessions Judge of Allahabad recommending that a certain commitment made by a Magistrate of the first class under Section 302, Indian Penal Code, may fee quashed on the ground that it is bad in law. On account of the importance of the question of law involved in the case, the matter has been referred to a Full Bench, The facts may be briefly stated It appears that one Bhima. met with his death on December 19, 1934, and a first information report was lodged at Police Station, Allahabad at 7-45 p. m. by Kallu, the brother of the deceased. He named three persons Asghar, Nazir and Ghani as the assailants of his brother; in the first information report itself two persons Poni and Mahadeo were mentioned as eye witnesses. The Police investigated the caee and named seventeen witnesses in the charge-sheet submitted, to the Magistrate. The Committing Magistrate recorded the evidence of only four out of these seventeen witnesses, two of them being more or less formal, namely the Civil Surgeon who made the post mortem examination and the Sub-Inspector who investigated the case. He also examined Kallu, the brother of the deceased, who made the first information report and Mahadeo Pasi who professed to be an eye-witness. Poni and several other prosecution witnesses who were named in the charge sheet were not examined. The learned Magistrate after examining the accused under Section 342, Criminal Procedure Code, and framing the charge committed the accused’to the Court of Session contenting himself with a note in the calendar of witnesses submitted by him that the remaining thirteen witnesses would be produced in the Court of Session. Presumably, the Committing Magistrate in adopting this procedure relied upon certain observations made by this Court in Jhabwala v. Emperor (1933) ALJ 799 : 145 Ind. Cas. 481: AIR 1933 All. 690 : (1933) Cr. Cas. 1202 : 34 Cr. LJ 967 : LR 14 A 259 Cr. : 6 RA 55. The learned Sessions Judge was of the opinion that the procedure was illegal and that the commitment ought to be quashed. I have got to consider whether the Committing Magistrate was justified under the law in adopting the procedure which he did. There can be no doubt that the Magistrate was holding an enquiry under Ch. XVIII, Criminal Procedure Code, into a case triable by the Court of Session. Section 207 of the Code says:

The following procedure shall be adopted in inquiries before Magistrates where the case is triable exclusively by a Court of Session or High Court, or, in the opinion of the Magistrate, ought to be tried by such Court.

2. It is clear that this section deals’ with two sorts of cases: (1) those triable exclusively by a Court of Session or High Court, and (2) those which in the opinion of the Magistrate ought to be so tried. The present case was a case which was triable exclusively by a Court of Session and therefore, in accordance with the provisions of Section 207 it was obligatory on the Magistrate to follow the provisions of Ch. XVIII but it is obvious that he has construed the provisions of Section 347, Criminal Procedure Code as empowering him not to follow the imperative provisions contained in Sections 208 to 220. I shall consider the scope of Section 347, Criminal Procedure Code at a later stage, but in the beginning I propose to consider in some detail the provisions of Chapter XVIII. Section 208, says that:

The Magistrate shall, when the accused appears or is brought before him, proceed to hear the complainant, and take in manner hereinafter provided all such evidence as may be produeed in support of the prosecution or on behalf of the accused, or as may be called for by the Magistrate and the accused shall be at liberty to cross-examine the witnesses for the prosecution, and in such ease the prosecutor may re-examine them.

3. It is clear that the taking of all this evidence is obligatory before a committal order can be properly made. In the present case the prosecution definitely wanted the production of seventeen witnesses and if Section 208 alone were looked at, it is apparent that the Magistrate has failed to comply with the imperative rule laid down in that section. The question, however, arises as to whether by reason of Section 347 of the Code the Magistrate was not entitled to commit the accused for trial to the Court of Session at an earlier stage of the proceedings. Section 347 of the Code is:

If in any inquiry before a Magistrate, or in any trial before a Magistrate before signing judgment, it appears to him at any stage of the proceedings that the case is one which ought to be tried by the Court of Session or High. Oourt, and if he is empowered to commit for trial, he shall commit the accused under the provisions hereinbefore contained.

4. The words “stop further proceedings and” have been omitted between “shall” and “com-mif’ by Section 91, Criminal Procedure Amendment Act XVIII of 1923. Under the Old law there was a conflict of opinion as to the meaning of the words’ stop further proceedings.” In Phanindraltiath v. Emperor 36 C 48 : 1 Ind. Cas. 469 : 8 Cr. LJ 221 : 12 CWN 1014 a very restricted meaning was assigned to these words, and it was held that when a Magistrate considers that the case is one which ought to be tried by the Court of Session: he should at once stop all proceedings and then and there pass an order of commitment to the Sessions even though neither the witnesses for the prosecution had been cross-examined nor the defence witnesses examined. The learned Judges were of the opinion that the power of a Magistrate to make commitment under this section was not subject to the provisions of Ch. XVIII. The Madras High Court and the Allahabad High Court even under the old law were of the opinion that the words “stop further proceedings” simply meant that the Magistrate should stop proceeding with the case as a trial and should commit the case to the Sessions, and in thus committing, he should adopt the procedure laid down in Ch. XVIII. It was said that these words did not enable the Magistrate to shorten the proceedings and then and there pass an order of commitment which without taking all such evidence as the accused was prepared to produce before the Magistrate was held to be invalid: see the case of Sessions Judge of Goimbatore v. Kangaya Mantradiyar 36 M 321 : 17 Ind. Cas. 410 : 13 Cr. LJ 778 : 23 MLJ 368 : (1912) : MWN 1213 : 13 MLT 116 and the case of Emperor v. Mohamad Hadi 26 A 177 : AWN 1903, 215. I am of the opinion that in view of the present amendment which has deleted the ambiguous words “stop further proceedings” the legislature intended to bring Section 347 into line with Section 208, and a Magistrate is not empowered to pass an order of commit-men without following the provisions contained in Ch. XVIII.

5. In order to justify the action of the Magistrate in the present case the word “commit” in Section 317 should be confined to the mere writing and signing of a commitment order ignoring completely the fact that the committal is to be made under the provisions (the word is in the plural) hereinbefore contained. The committing order can be made only under Section 2l3 of the Code, a section which occurs in Ch. XVIII and it is therefore clear that when acting under Section 347 the Magistrate has to do something referable to Chap. XVIII and when the legislature speaks of provisions, it is obvious to my mind that the entile procedure laid down in Chap. XVIII has got to be followed. It may perhaps be useful if at this stage I trace the history of Section 347, and I cannot do better than quote at length from the judgment of Fox, C. J., in Emperor v. Chan-ning Arnold 17 Ind. Cas. 813 17 Ind. Cas. 813 : 6 LBR 121 : 13 Cr. LJ 877.

Section 347 is the successor to Section 221, Criminal Procedure Code of 1872. That section was in Chap. XVII which contained the provisions regarding the trial of warrant cases by Magistrates. It ran as follows. ‘In any trial before a Magistrate, in which it may appear at any stage of the proceedings, that from any cause the case is one which the Magistrate is not competent to try or one which, in the opinion of suoh Magistrate, ought to be tried by the Court of Sassion or High Court, the Magistrate shall stop further proceedings under this Chapter and shall, when he cannot or ought not to make the accused person over to an officer empowered under Section 38 (i.e.), a Magistrate empowered to award sentences up to seven years’ imprisonment) commit the prisoner under the provisions hereinbefore contained. If such Magistrate is not empowered to commit, he shall proceed under Section 45.’ This last mentioned section is similar to Section 346 of the present Code. In the general revision and re-arrangement of the Code, there was no doubt good reason for removing this provision from the Chapter dealing with warrant cases to the Chapter dealing with provisions applicable generally to all enquiries and trials before Magistrates, Possibly one reason may have been that according to some decisions in High Courts, a trial of a warrant case before a Magistrate did not begin until accused had been charged and his plea to the charge had been taken, and in order to avoid all possible question as to the applicability of provisions similar to those of Section 221 of the Code of 1872 to any stage of a proceeding before a Magistrate, the legislature inserted the word “in any inquiry” in Section 347 of the Code of 1882 which is enacted in the Code of 1898.

6. It might be argued that Section 347 was enacted with a view to shortening the proceedings before commitment, but the entire scheme of the Code seems to be against Ihisview. 1 have already referred to Sections 207 and 23. Section 209, cl. (2), lays down that a Magistrate may discharge the accused at any stage but under Section 210 he can frame a charge only when all the evidence under e. £03 has been taken and the accused has been examined. Section 210 may be compared with Section 254 which says that a Magistrate can frame in writing a charge against the accused when evidence under Section 252 has been taken and when examination of the accused has been made or at any previous stage of the case. It must, therefore, be conceded that a Magistrate inquiring into a case triable by the Court of Session is bound to take all the evidence that the prosecution may desire to produce, even if he was satisfied at an earlier stage that a prima facie case had been made out against the accused, and in refusing the witnesses that the prosecution wanted to produce in the present cage, the Magistrate has undoubtedly erred. I should not be deemed to hold that when a Magistrate proceeds to commit a case under Section 347 to the Court of Session while conducting a trial or holding any enquiry other than one under Ch. XVIII, proceedings under Ch. XVIII are to be commenced de novo. If the Magistrate has already completed the evidence of the complainant and the witnesses, it is not necessary for him to take that evidence afresh; all that is necessary is that in respect of the remaining proceedings the provisions of Ch, XVIII should be followed and he should not deprive the accused of any right which he might have exercised under Chapter XVIII if the case had been treated as an enquiry under that Chapter from the outset. I am in complete agreement on this point with the view expressed in Empress of India v. Ilahi Bakhsh 2 A 910 and the case of Ram Ghulam v. Emperor (1931) ALJ 587 : 132 Ind. Cas. 47 : AIR 1931 All. 434 : (1931) Cr. Cas. 706 : 32 Cr. LJ 849 : 53 A 692 : Ind. Rul. (1931) All. 431.

7. Coming once more back to Section 347 it is clear that it refers both to an enquiry before a Magistrate and to a trial before a Magistrate, and in either case I am of the opinion that the provisions of Ch. XVIII have got to be complied with and it is not open to a Magistrate to commit the accused for trial the moment it appears to him that the cesse is one which ought to be tried by the Court of Session. Over and above the reasons given by Fox, O.J., for removing p. 347 from Ch. XVIII to Ch. XXIV it might be mentioned that the word “enquiry” is a very comprehensive term including as it does, every enquiry other than a trial conducted under the Criminal Procedure Code by a Magistrate or Court. A proceeding under Ch. XII is an enquiry; a proceeding under Section 176 is an enquiry and it might have been the intention of the legislature to authorised a Magistrate (otherwise empowered to commit for trial) holding any kind of inquiry to commit an accused to the Court of Session and therefore Section 347 finds a place in general provisions as to enquiries and trials. There is yet another matter which requires consideration. It is said that although by reason of Section 208 a Committing Magistrate may not be authorised to commit an accused to the Court of Session without taking the entire evidence which the prosecution and the defence might want to produce, it is not necessary that the prosecution should produce before the Magistrate all the evidence whichit intends to produce before the Court of Session when it is well known that the Magistrate is enquiring into a case triable exclusively by the Court of Session. Although perhaps it might be true, as was observed by Plow-den, J., in Khan Mohammad v. Queen-Empress 1 PR 1889 that:

There was no provision either in the Evidence Act or in the Criminal Procedure Code which empowered, much les3 required, a Sessions Judge to refuse to, take the evidepce of a relevant witness tendered for the prosecution, merely because he had not been examined before the Committing Magistrate.

8. The intention of the Legislature is clear that the accused should know the evidence on which the prosecution proposes to rely and that such evidence should be in the presence of the accused before the Magistrate enquiring into the case. Section 211 requires the accused to give a list of witnesses he wishes to be summoned to give evidence on his trial as soon as the charge is framed against him under Section 210, and there is no provision in the Code enabling the accused as a matter of right to give a further list of witnesses before the Court of Session, and it is difficult to see how the accused can give a complete list of his witnesses unless he has heard all the evidence against him. Section 219 provides that the Magistrate may, if he thinks fit, summon and examine supplementary witnesses even after the commitment and before the commencement of the trial and such examination shall, if possible, be taken, in the presence of the accused. The attendance of the complainant and the prosecution witnesses before the Court of Session is secured by the Committing Magistrate getting them to execute bonds binding them to be in attendance when called upon at the Court of Session under Section 217 and the” Magistrate summons under Section 216, the witnesses included in the list given by the accused under Section 211 and it therefore appears that the summoning of witnesses both for the Crown and for the defence is done in the Court of the Committing Magistrate and although there may be no clear provision requiring a Sessions Judge to refuse to take the evidence of a relevant witness tendered for the prosecution, the policy seems to be that these preliminaries should be settled in the Court of the Committing Magistrate.

9. If the intention of the Legislature had been to allow-‘any witness produced by the prosecution for the first time before the Court of Session, there was no necetsity for enacting Section 219 and that is perhaps the strongest argument against the view that it is open to the prosecutor to withhold some witnesses from the Court of the Committing Magistrate. In fairness to the accused, in fairness to the prosecution, and in fairness to the Magistrate, the prosecutor should not be in a position to decide as to the sufficiency or otherwise of the evidence which should be placed before a Magistrate, for it may well be that if all the witnesses had been examined, the case against the accused might break down completely and it may also be that in the absence of the evidence which ihe prosecution could produce but which has not been produced, the Magistrate may discharge the accused (who otherwise ought to have been committed), because he is not satisfied with the evidence produced before him. In spite of all these precautions a case may yet arise where it might be essential for “the just decision of a case that a Court may have the power to summon any person as a witness or examine any person in attendance though not summoned as a witness, and it is for this reason that Section 540 were enacted. I do not wish to suggest for a moment that a witness who has not been examined by the Committing Magistrate can in no case be examined before the Sessions Court, but Section 540 seems to be the only provision under which a new witness can be examined before the Court of Session. I am, therefore, of the opinion that Section 347 is controlled by the provisions contained in Chapter XVIII. As was pointed out by Fox, C. J., in Emperor v. Charming Arnold 17 Ind. Cas. 813 17 Ind. Cas. 813 : 6 LBR 121 : 13 Cr. LJ 877 referred to above:

Perhaps the strongest reason for holding that Section 347 in no way overrides and in no way dispenses with the obligation of following Chapter XVIII, is that in that Chapter the Legislature has laid down provisions for procedure before commitment some of which were obviously intended, and rightly intended, for the benefit of accused persons.

10. And it could not have been the intention of the Legislature after having first enacted certain special provisions of procedure prior to a committing order for the benefit of the accused persons to say later on in the same Act in a general provision that the previous procedure need not be allowed. I therefore agree with the learned Sessions Judge that the committing order in the present case should be quashed and the Magistrate be directed to hold a complete enquiry in accordance with the procedure laid down by law. My answer to the point referred to the Full Bench for determination is that a Magistrate, who under Ch. XVIII, Criminal Procedure Code is enquiring into a case triable by the Court of Session or High Courts, and to whom, before the prosecution evidence is closed, it appears that the case is one which ought to be tried by the Court of Session or High Court, is not empowered’ under Section 347, Critdinal Procedure Code (subject to the prod uction of defence witnesses under Section 212), to commit the accused for such trial without completing the rest of the prosecution evidence, and that he is bound to record the rest of the evidence for the prosecution under Section 208, Criminal Procedure Code, and then commit.

Sulalman, C.J.

11. As I was a member of the Bench which decided Jhabwala’s case known as the Meerut Conspiracy Case: Jhabwala v. Emperor (1933) ALJ 799 : 145 Ind. Cas. 481 : AIR 1933 All. 690 : (1933) Cr. Cas. 1202 : 34 Cr. LJ 967 : LR 14 A 259 Cr. : 6 RA 55, I should like to add a few words. In that eas9 we were obsessed by the enormous delay of nearly 4-L years that had taken place. The question whether the entire evidence for the prosecution must be produced before the Committing Magistrate did not arise for decision in that case, nor was the point argued before us at the Bar. Our observations were no doubt in the nature of obiter dicta and, therefore, not of any binding authority. We made it clear that if a Magistrate stopped proceedings and did not take all the evidence that the prosecution wished to produce, and’ discharged the accused, the order would be improper, and that similarly if he did not take all the evidence offered by the accused and nevertheless committed the accused to the Court of Session, the order would be illegal and bound to be set aside. We emphasised that the Code could not mean that even if the Magistrate after hearing part of the evidence for the accused is satisfied that there is no case for commitment at all, he should nevertheless proceed to complete the recording] of the entire defence evidence. But we also certainly expressed our own view that the entire evidence for the prosecution need not be produced before the Magistrate, provided notice of all the evidence to be produced in the Sessions Court is given to the accused before trial, so that he may not be prejudiced, and particularly so 4| there is a mass of similar evidence tending to prove the same point.

12. This latter view was based on our interpretation of Section 347, Criminal Procedure Code. We were aware that by an amendment (1923) the words “stop further proceedings” had been deleted : but we noted that the words “at any stage of the proceedings” were still retained. We felt that the last words “shall commit the accused under the’ provisioas herein before contained” could not mean that there should be an enquiry de novo under Chapter XVIII, and the entire evidence taken down afresh, but that the Magistrate should proceed from the stage which is appropriate. The word “enquiry” ins. 347 is certainly wide enough to include an enquiry under Chapter XVIII and, therefore, Section 317 would prima facie be applicable. We felt that if the section be applicable, its provisions could not be altogether redundant and superfluous. It must, however, be conceded that there is plenty of authority for the other interpretation that in spite of Section 347 the Magistrate must proceed under the provisions of Ch. XVIII to complete the entire evidence for the prosecution. In addition to the cases of this Court distinguished in the Meerut Conspiracy Case Jhabwala v. Emperor (1933) ALJ 799 : 145 Ind. Cas. 481 : AIR 1933 All. 690 : (1933) Cr. Cas. 1202 : 34 Cr. LJ 967 : LR 14 A 259 Cr. : 6 RA 55, there are cases of other High Courts as well. Although on the one hand the duplication of the evidence and the double hearing in 4wo Courts may be harassing to the accused, on the other hand, the rule that the entire evidence should be produced before the Magistrate is only fair to the accused. After all, if there is need to provide against an unnecessary waste of time, the Legislature can intervene and amend the Act. In view of the opinions expressed previously, I now think that it would be safer to adhere to that view on the principle of stare decisis and not make any departure. On re-consideration, therefore, I agree that the opinion that the entire evidence for the prosecution need not be produced before the Committing Magistrate, should be taken as an obiter dictum and not followed in practice. In this case seventeen witnesses had been named in the charge sheet, out of whom the Magistrate examined only four, two out of these four beidg of a formal character. Commitment on such incomplete evidence was certainly not contemplated by us.

Harries, J.

13. I entirely agree with the judgment delivered by Bajpai, J., and have nothing to add. In my view the question referred to this Full Bench should be answered in the manner indicated by Bajpai, J., in his judgment.

14. The answer to the question referred to us is that the Magistrate was bound to complete the rest of the prosecution evidence and allow the accused an opportunity to produce his evidence before committing him to the Court of Session.