High Court Madras High Court

Puthukollai Pallathil … vs Puthukolli Thekka Pallathil … on 15 March, 1933

Madras High Court
Puthukollai Pallathil … vs Puthukolli Thekka Pallathil … on 15 March, 1933
Equivalent citations: 145 Ind Cas 888
Bench: P Walsh


JUDGMENT

1. This is a suit to recover Rs. 378-7-7 being the value of certain Jogs of timber or the logs themselves. The plaintiff’s suit was dismissed by the learned District Munsif but on appeal, the learned Subordinate Judge has given a decree in his favour for Rs. 74. Against this decree, the second appeal has been filed.

2. A preliminary objection has been raised that the value of the suit being below Rs. 500, no second appeal lies under Section 102 of the Civil Procedure Code. It is contended for the appellants that the suit is one falling under Section 35 (h) (ii) of the Second Schedule to the Provincial Small” Cause Courts Act and is therefore not triable by a Small Cause Court. Section 35 (h) (ii) runs as follows “for an act which is, or, save for the provisions of Chap. IV of the Indian Penal Code would be an offence punishable under Chap. XVII of the said Code.” To see whether this clause applies, we must take the plaint, a summary of which is extracted in the judgment of the trial Court. To put it briefly, the plaintiff alleged that he took a certain land on lease to fell timber tinder a registered karar from K.M. Narayanan Nambudripad that he cut some Of the logs of timber in the plaint schedule which did not contain the property marks of V. R. that; the other logs were cut by the prior lessee V. Rajagopalachari, that he purchased the logs from him, that he had dragged this timber and stacked it in Karimbu Paramba in which he had acquired a right from Govindan Nair and another under a certain letter on August 14, 1918, that on July1$, 1920, the defendants came with a number of men to forcibly remove it, that the plaintiff complained to the Sub-Divisional Magistrate of Malappuram on July 20, 1920, that in pursuance of his complaint the Pandikad Police came and found that a Melchappa had been affixed on the logs, that saying that there would be a breach of the peace, the Police took them from the plaintiff’s custody and entrusted them to V. Kunhavara on Kaichit, that while the matter was pending before the Sub-Divisional Magistrate, the defendants took away some logs of timber from Kunhavara, that plaintiff complained to the Sub-Divisional Magistrate and to the Police, that the Police took them into custody again and entrusted them to the same Kunhavara, that the criminal case was heard by the Stationary Sub-Magistrate (C. C. No. 435 of 1920), that the defendants were convicted, that on appeal the conviction was set aside, that the Stationary Sub-Magistrate ordered that the logs of timber should be released to the defendants, that on April 17, 1921, he petitioned to the Sub-Divisional Magistrate that the logs of timber should not be released to the defendants, that the Sub-Divisional Magistrate dismissed his petition saying that the matter should be settled by a civil suit, that the defendants nave no right to or the possession of logs of timber, that the logs belong to him, that they may be attached and sold and that he should be given a decree for, the amount. The question, whether the cutting of trees under a mistake of fact does or does not fall under Section 35 (h) (ii) of the Provincial Small Causes Court Act, appears to be a disputed one and the decisions are conflicting on this point. The earliest case quoted is Dilbahar Hussain v. Sadaruddin Choudhuri 77 Ind. Gas. 77 77 Ind. Cas. 77 : A I R 1923 Cal. 588; 27 C W N 469, where it was held that a suit to recover the value of trees cut down by the defendant under a bona fide claim of right does not fall under Article 35 (ii) of Schedule II to the Provincial Small Cause Courts Act. The next case is Kunwarpal v. Madan Mohan 71 Ind. Cas. 615 : 21 A L J 213 : A I R 1923 All. 428, which took the same view. The next case is Ganesh Das v. Suraj Pal Singh 78 Ind. Cas. 371: 46 A 233 : A I R 1924 All. 537, where it was held that a suit for damages arising out of unlawful attachment and sale in execution of a decree against a third party of trees belonging to the plaintiff is not a suit within the cognizance of a Court of Small Causes. The last case is Raghubar Dayal v. Mulwa 100 Ind. Cas. 38; 49 A 440 : A I R 1927 All. 288; 25 A L 3 287 where it was held that the cutting of trees under a bona fide claim of right, or as a result of the dispute, is riot necessarily a criminal offence and will not bring the case under Article 35 (ii) of the second Schedule to the Small Cause Courts Act’. Consequently, three cases of the Allahabad High Court are in favour of the respondent’s contention while one is against it. However, fortunately in this case it is not necessary to go into that matter at all. The cause of action is based by the plaintiff not upon the defendants having forcibly taken away the logs of timber from his possession but upon the defendants having wrongfully, taken them away from the court as ordered by court and therein no question that this is not an offence under any circumstances. In a much weaker case reported as Shiam Sunder Ram v. Ram Ret 81 Ind. Cas. 1029 81 Ind. Cas. 1029 : A I R 1925 All. 130 it was held that even taking the disputed properties away by one of the parties from the mediator while the matter was pending decision as to ownership would not amount to an offence and so would not fall Under Article 35 (h) (ii). There can be no question in this case that to take property away from court in accordance with the court’s, order is not an offence apart from any exceptions created by Chap. IV, Indian Penal Code. Therefore the suit was triable as a Small Cause Suit being under the value of Rs. 500. No second appeal lies. The preliminary objection prevails and this second appeal is dismissed with costs.

3. The memorandum Of objections is not pressed and is dismissed with costs.