Delhi High Court High Court

Mohd. Afzal vs Noor Nisha Begum on 5 February, 1997

Delhi High Court
Mohd. Afzal vs Noor Nisha Begum on 5 February, 1997
Equivalent citations: 1997 IIAD Delhi 197, 1997 (2) Crimes 493, 66 (1997) DLT 372, 1997 (40) DRJ 825, (1997) 116 PLR 39
Author: M Sharnim
Bench: M Shamim


JUDGMENT

Mohd. Sharnim, J.

(1) This revision petition is directed against the judgment and order dated 9th February, 1996 passed by Mr. R.K. Sharma, Additional Sessions Judge, Delhi whereby he set aside the order passed by the learned Metropolitan Magistrate dismissing the complaint filed by the respondent herein under sections 323/452 of the Indian Penal Code.

(2) Brief facts which led to the present revision petition are as under : that on Mst.Noor Nisha Begum Filed a complaint before the Metropolitan Magistrate, P.S. Lahori Gate under sections 452/448/506/463/465/120-B of the Indian Penal Code. The learned Magistrate after the appraisal of the evidence led by the complaint came to the conclusion that the alleged incident never took place and the complaint itself was a Figment of the imagination of the complainant. He was-further of the view that the complaint was Filed in order to bring pressure on the respondents. Hence the said complaint was dismissed vide judgment and order dated 28th October, 1995.

(3) Aggrieved and dis-satisfied with the said judgment and order the complainant i.e. the respondent herein approached the court of Session by way of revision. The learned Additional Sessions Judge vide the impugned judgment and order allowed the revision petition and set aside the order passed by the learned M.M. He further directed the learned M.M. to summon the petitioners herein i.e. respondents 1 to 7 under sections 323/452 of the Indian Penal Code.

(4) Aggrieved and dis-satisfied with the said judgment and order passed by the learned Additional Sessions Judge the petitioners have preferred the present revision petition.

(5) Learned counsel for the petitioners Mr. Dhingra has contended that admittedly the learned Additional Sessions Judge passed an order i.e. the impugned order with out even hearing the petitioner. Thus according to the learned counsel, the impugned order is illegal and invalid as no order can be passed against a person unless he is given a proper hearing. This is the settled position of law in view of the provisions of section 401(2) of the Code of Criminal Procedure. The principles of natural justice also require that a man should be heard before an adverse order is passed against him.

(6) Learned counsel for the respondent has urged to the contrary.

(7) The submission made by the learned counsel for the respondent is that the present revision petition is hopelessly barred by time. Hence it is liable to be flung to the winds on this short ground alone. The next limb of argument put forward by the learned counsel for the respondent is that since the complaint was dismissed and the petitioners were never summoned by the Magistrate, hence the learned Additional Sessions Judge while disposing of the revision petition against the impugned order passed by the learned Magistrate was under no obligation to call them and to hear them, Therefore according to him, there is no illegality and invalidity in the course adopted by the learned Additional Sessions Judge.

(8) I have heard the learned counsel for both the parties and have very carefully examined the facts of the present case and have given my anxious thought thereto.

(9) Section 399 of the Code of Criminal Procedure deals with the powers of revisions of a court of Sessions. Hence the provisions of the said section can be adverted to with profit. It is in the following words. “In he case of any proceeding the record of which has been called for by himself, the Sessions Judge may exercise all or any of the powers which may be exercised by the High Court under Sub-section (1) of Section 401. Where any proceeding by way of revision is commenced before a Sessions Judge under sub-section(l), the provisions of sub-sections(2), (3),(4) and (5) of Section 401 shall, so far as may be, apply to such proceeding and references in the said sub-sections to the High Court shall be construed as references to the Sessions Judge.”

(10) It is crystal clear from above that a Sessions Judge enjoys the same powers in case of a revison as that of a Judge of the High Court. Hence, the Sessions Judge has got all the powers which the High Court has under Section 401 of the Cr.P.C. and the powers of the Sessions Judge are subject to the same limitation which has been put on the powers of the High Court. The powers of the High Court have been dealt with under Section 401 of the Cr. P.C. It lays down :”In the case of any proceeding the record of which has been called for by itself or which otherwise comes to its owledge, the High Court may, in its discretion, exercise any of the powers conferred on a Court of Appeal by Sections 386, 389, 390 and 391 or on a Court of Sessions by Section 307 and, when the Judge composing the Court of revision are equally divided in opinion, the case shall be disposed of in the manner provided by Section 392.”

(11) Section 401(2) is, to the following effect:”No order under this section shall be made to the prejudice of the accused or other person unless he has had an opportunity of being heard either personally or by Pleader in his own defense.”

(12) 1T is abundantly clear form the relevant provisions of law reproduced above that no order to the prejudice or an accused or any other person can be be made unless the said accused or the said person had been given an opportunity of being heard.

(13) Admittedly in the instant case an order to the detriment of the petitioners was passed by the learned Sessions Judge inasmuch as the learned Magistrate was directed to summon them under Sections 323/452 of the I Pc, yet the said order was passed in then absence. Hence I fell the said order is illegal and invalid and is liable to be set aside.

(14) I am fortified in my above view by the observations of a Single Judge of this Court as reported in2J (1982)DL T364R. P. Sablok Vs. KaushalyaDevi, (Para 17) “It is thus clear that it is mandatory for Sessions Judge while exercising his power of revision not to made any order which would prejudice the accused or other persons unless he had been given an opportunity of being heard.”

(15) Learned counsel for the respondent Mr. J.S. Gaur has, however, raised a preliminary objection with regard to the maintainability of the revision petition. Accordingly to him, the present revision petition is hopelessly barred by lime. The said objection, it appears, has been raised for the purposes of rejection only. Learned counsel for the petitioners while meeting the said objection has led me through the summonses issued by the learned M.M. as per the direction of the court of Session to summon the petitioner. A perusal of the said reveals that the summonses were issued on 22nd April,1996 directing the petitioners to put in appearance before him on 7th May, 1996. Thus the period of limitation in the instant case is to be computed from the said date i.e. 7th May, 1996 the present revision petition was Filed on 1st July, 1996. Thus I find that the present revision petition was filed within 90 days as prescribed under law. Hence the present revision petition is very much within time.

(16) In the above circumstances, the petitioner are entitled to succeed. Petition is allowed. The impugned order passed by the learned Additional Sessions Judge is hereby set aside. The case is remanded to the learned Additional Sessions Judge on 22nd April, 1977. The learned Additional Sessions Judge after hearing both the parties would pass an order afresh on the revision petition preferred by the respondent.

(17) The record be sent back.