Allahabad High Court High Court

Qamaruddin Husain And Ors. vs Mushtaq Ahmad on 5 January, 1949

Allahabad High Court
Qamaruddin Husain And Ors. vs Mushtaq Ahmad on 5 January, 1949
Equivalent citations: AIR 1949 All 616
Author: Kaul


ORDER

Kaul, J.

1. This is an application for revision or an order passed by the Additional City Magistrate, Lucknow, under Section 147, Criminal P.C.

2. On 29th January 1947, Ch. Mushtaq Ahmad made an application before the City Magistrate of Lucknow alleging that his wife and his mother, in-law owned two houses in moballa Goluganj, and complaining that the way by which access was had to these houses, and the drain by which water from these houses flowed into the main drain on the public road were being obstructed by the present petitioners, Qamruddin Hasan, Shamshuddin Hasan and Waziruddin Hasan. He further alleged that when a protest was made against the obstruction the present petitioners threatened to use violence and accordingly there was an apprehension of a breach of peace. He prayed for proceedings under Section 147 being taken in respect of the right of way and the right to flow water through the drain to which reference was made in the application. The City Magistrate, Mr. B. D. Sanwal, called for a police report on this application. He considered the police report and on 14th May 1947, recorded the following order:

I have read the police report. Issue notice to the opposites parties to appear before A.C.M. on 4th June 1947. The parties should appear before A.C.M. on 4th June 1917.

The notice actually issued in compliance with this order ran as follows:

A dispute having arisen concerning the right of use-of a public rasta situate within the limits of my jurisdiction the possession of which land is claimed exclusively by Qamaruddin Hasan, Shamsuddin Hasan and Waziruddin Hasan and it appealing to me on due inquiry into the same that the said land has been open to the enjoyment of Chaudhari Mushtaq Ahmad and the said use has been enjoyed within three months of institution of the said inquiry.

I do order the said Qamaruddin Hasan, Shamsuddia Hasan and Waziruddin Hasan, or any one in their interest shall not take possession of the said land to the exclusion of the enjoyment of the right of use aforesaid until they shall obtain a decree or order of the competent Court adjudging them to be entitled to exclusive possession.

Given under my hand and the seal of the Court this day of 14th May 1947. Sd. B. D. Sanwal.

In due course the case was taken up by Mr. Bisen, the Additional City Magistrate, and after what appears to be a careful inquiry, he came to the conclusion that the complainant had a right of public way over the land in dispute and had been exercising it till immediately before interference by the defendants. He ordered the defendants not to interfere with the exercise of that right. He further ordered that any obstructions put on the way will be removed immediately. The defendants were directed to move “the proper civil Court for establising any claim they may have on the lands.” Dissatisfied with this decision the petitioners went in revision before the Sessions Judge of Lucknow. The re-vision was disposed of by the Moveable Civil and Sessions Judge of Lucknow on 31st March 1948. It was dismissed. The petitioners nave now come up to this Court.

3. Three points have been urged by the learned Counsel on behalf of the petitioners,
(1) That the City Magistrate had no power to transfer the case to the Additional City Magistrate after he had issued a notice as contemplated by Section 147, Criminal P.C.; (2) that there was no danger of a breach of the peace, and (3) that the interim order passed by the City Magistrate amounted to an absolute order and this influenced the opinion of the Additional City Magistrate and resulted in prejudice to his clients.

I will deal with these points seriatim.

4. In support of the first contention, the applicants’ learned Counsel relied on Misri Chaudhari v. Narsingh Prasad Tewari A.I.R. (8) 1921 Pat. 333, It was held in that case that under Section 147 of the Code of Criminal Procedure, a Magistrate drawing up a proceeding was bound to direct the parties to appear before himself and an order directing the parties to appear before another Magistrate is illegal and vitiates the proceedings, Mr. Justice Jwala Prasad who decided that case recorded a finding that the Sub-Divisional Magistrate concerned in the case before him did not transfer the case expressly or by implication to the other Magistrate to continue the proceedings. It is obvious that in view of this finding Mr. Yaqub, the other City Magistrate who continued the proceedings, did not acquire jurisdiction to deal with the case and whatever was done by him was without jurisdiction. It is true that the learned Judge made the following observations:

As to the first (objection) that the proceeding was drawn up by the Sub-Divisional Magistrate directing the parties to appear before Syed Mohammad Yakub on 28th August 1920. Section 147, as well as Section 145 of the Code clearly requires that the Magistrate drawing up the proceedings shall require the parties concerned ‘to attend his Court’. It was, therefore, illegal for the Sub-divisional Magistrate to direct the parties to appear before another Magistrate, Mr. Mohammad Yakub. The order is, therefore, against the clear direction in the Code and cannot be cured any irregularity (sic).

Reference was made before the learned Judge to the case of Gurudas Nag. v. Gagmendra Nath Tagore 2 C.L.J. 614, inhere it was held that a proceeding under Section 145 is a criminal case and a Magistrate has power to transfer it under Sections 192 and 628 of the Code of Criminal Procedure. It was further held in that case that the transfer, even if invalid, was cured by Section 629 (i). The learned Judge observed that the ruling had no application in asmuch as the Sub-divisional Magistrate in the case before him did not transfer the case expressly or by implication to Mr. Yakub.

5. It may further be pointed out that the learned Judge appears to have omitted to take note of the fact that the language used in Section 147, paragraph J. so far as relevant for the purposes of the present case is not exactly the same as that used in Section 145. Under Section 145, the words used are:

Whenever a District Magistrate…he shall make an order in writing stating the grounds of his being so satisfied, and requiring the parties concerned in such dispute to attend his Court in person or by pleader….” Under Section 147, the words used are:

“Whenever any District Magistrate,…he may make an order in writing stating the grounds of his being so (satisfied and requiring the parties concerned in such dispute to attend the Court in parson….

Though personally I do not think the use of the words “to attend his Court” takes away the general power of the Magistrate under Section 192. to transfer the proceedings pending before him to any other Magistrate, I have mentioned this distinction because the learned Judge in the Patna case attached importance to the words “his Court.” It is interesting to note that two years later, the decision of Jwala Prasad J. was not followed in the same High Court. It was distinguished on the ground that the decision turned on the finding that there was no order for transfer of the case expressly or impliedly, giving the other Magistrate jurisdiction to deal with the matter (see Abdul Hamid v. Hasan Baza A.I.R. (10) 1923 Pat. 366. Reference may in this connection be also made to Mahendra Singh v. Mst. Rajpatti A.I.R. (9) 1922 ALL. 99 and Kapoor Chand, v. Suraj Prasad A.I.R. (20) 1933 ALL. 264. I am clear, therefore, that Mr. Sanwal had power to transfer the proceedings pending before him to the Court of the Additional City Magistrate and the order passed by Mr. Bisen cannot be challenged on that ground.

6. As regards the next point whether there did or there did not exist a danger of a breach of the peace, it is sufficient to say that this is a finding of fact and it is not for this Court to interfere with such a finding in exercise of its revisional jurisdiction. I may observe that the material on which this finding was arrived at, though meagre, cannot be said to have been arrived at without any evidence.

7. The last point urged was that the order passed by Mr. Sanwal on 14th May 1947, was an absolute order which left nothing further to be decided by the Additional City Magistrate. It must be conceded that the order made by Mr. Sanwal, in so far as it directed the present petitioners that they should not take possession of the said land to the exclusion of the enjoyment of the right of use aforesaid “until they shall obtain a clear order of the competent Court adjudging them to be entitled to exclusive possession,” cannot be defended. May be that Mr. Sanwal could direct the petitioners not to interfere with the exercise of the right claimed by Mushtaq Ahmad pending disposal of the matter before him, but surely he could not at the initial stage order them to desist from interfering with the exercise of the right claimed by Ch. Mushtaq Ahmad “until they shall obtain ft decree or order of the competent Court adjudging them to be entitled to exclusive possession”.

8. I have in the present revision, however not to determine the legality of that order. The matter for consideration before me is the order passed by Mr. Bisen. If Mr. Sanwal passed an irregular or even illegal order does it affect the validity of the order passed by Mr. Bisen? It was argued before me that the result of this irregular order passed by Mr. Sanwal was that Mr. Bisen could not bring a fair and unprejudiced mind to bear upon the matters before him. Nothing that has been said inclines me to take that view. Mr. Bisen was alive to the defect in the order passed by Mr. Sanwal and he turned down the request made on behalf of Mushtaq Ahmad to treat the order passed by Mr. Sanwal as an absolute order. But apart from that if the present petitioners had any grievance against that order, or they apprehended that Mr. Bisen In view of that order would not be able to bring an unprejudiced mind to bear upon the inquiry before him, they ought to have moved the proper Court to transfer the case to some other Court. Not having done so, and there being no evidence that Mr. Bisen was actually prejudiced by the order passed by Mr. Sanwal, there is no force In this contention.

9. All the three points urged in support of the application fail. The application is accordingly dismissed.