Allahabad High Court High Court

Ram Bharos And Ors. vs Baban on 2 January, 1914

Allahabad High Court
Ram Bharos And Ors. vs Baban on 2 January, 1914
Equivalent citations: (1914) ILR 36 All 129
Author: Ryves
Bench: Ryves


JUDGMENT

Ryves, J.

1. On the 20th of September, 1913, Musammat Kalia, the wife of one Baban, made a report at the police station charging six persona with having assaulted her husband. On the 2nd of October, 1913, Nachko, the brother of Baban, filed a complaint in the court of the District Magistrate against nine persons, with respect to the same assault on Baban as has been reported by Musammat Kalia. The District Magistrate forwarded Nachko’s complaint to Mr. White, who was the Sub-Divisional Officer, for disposal. Mr. White ordered an inquiry under Section 202 of the Code of Criminal Procedure, and on the 18th of October, 1913, he dismissed Nachko’s complaint under Section 203 of the Code. On the 22nd of October, 1913, Baban made a complaint against six out of the nine persons named by Nachko and alleged the same facts as reported by Musammat Kalia. Mr. White ordered that the police papers and the papers in Nachko’s case should be put up along with Babsn’e complaint, on the 28th of October, 1913. Before that date Mr. White ceased to be the Sub-Divisional Officer and was replaced by Mr. Suraj Din Bajpai, Mr. Suraj Din Bajpai took up the case and I ordered process to issue against the accused on the 11th of November, 1913. Against that order this application in revision has been filed on the ground that, according to the decision of this Court in Queen-Empress v. Adam Khan (1899) I. L. R. 22 All. 306 Mr. Suraj Din Bajpai had no jurisdiction to proceed with the case, inasmuch as Mr. White had already dismissed a complaint in the same matter. The case of Queen-Empress v. Adam Khan as stated by the learned Judges who decided it themselves, is only applicable to exactly similar facts. The learned Judges say: “We desire it to be distinctly understood that we decide nothing except the question actually raised by the facts in this case, which is, that when a competent tribunal has dismissed a complaint another tribunal of exactly the game powers cannot re-open the same matter on a complaint made to it. “In that case the first complaint had been made in the court of an Honorary Magistrate, who dismissed it under Section 203 of the Code of Criminal Procedure. A similar complaint against the same person was then made in the Court of a Deputy Magistrate. Both the Honorary Magistrate, and the Deputy Magistrate were Magistrates of equal jurisdiction, namely, Magistrates of the first class, In this case at first sight there in undoubtedly a great similarity between the facts now before me and the facts in that case. There is, however, this distinction. Nachko’a complaint was disposed of by Mr. White, to whom it had been sent, because he was the Sub-Divisional Magistrate having jurisdiction over the place where the offence was alleged to have been committed. He dismissed that complaint, as stated above, but when on the 22nd of October, Baban put in his complaint Mr. White entertained it, at any rate to this extent that he fixed a further date for its disposal, Mr. Suraj Din Bajpai took up the matter simply because he had become the Sub-Divisional Magistrate and was thus seised of the case as the successor of Mr. White. In other words, it was the same tribunal although the incumbent was a different individual. In this view Mr. Suraj Din Bajpai would not be precluded from entertaining Baban’s complaint as has been held in Queen-Empress V. Umedan Weekly Notes, 1895, p. 86 and other cases in the Court, the last of which Was decided by a Bench of which I was a member, on the 28th of November, 1913, that is, Criminal Revision No. 843 of 1913, Emperor v. Keymer (1913) I. L. R. 96 All. 58. But whether the ruling in I. L. R. 22 All. 106 is or is not distinguishable on the ground suggested, it seems to me that this is certainly a case in which there should have been a magisterial inquiry. It appears that on the 28th of September, 1913, both the wife of Baban and Raghunath, one of the men whom she charged with having assaulted her husband, made counter-complaints. Nachko and Raghunath both filed complaints in court, apparently being dissatisfied with the action of the police. Both cases were sent to Mr. White for disposal. He accepted apparently the report of the police and dismissed both cases. This I think is a case in which this Court may properly take action under Section 437 of the Code of Criminal Procedure. I, therefore, direct that Baban’s complaint be returned to the learned District Magistrate and that he will either inquire into the same himself or will have it inquired into by some competent magistrate subordinate to himself. If Mr. White is still in the district it might be convenient for him to dispose of the matter.