Calcutta High Court High Court

Ram Prosad Malla vs Raghubar Malla on 28 June, 1909

Calcutta High Court
Ram Prosad Malla vs Raghubar Malla on 28 June, 1909
Equivalent citations: 4 Ind Cas 6
Bench: Chitty, Carnduff


JUDGMENT

1. This is a rule calling upon the District Magistrate of the 24-Pergunnahs to show cause why an order of the District Judge, dated the 16th March last, directing the prosecution under Section 209 of the I.P.C. of the petitioner, Ram Proshad Mallah, should not be set aside. The facts, out of which the case has arisen, are these.

2. In June 1904, the petitioner, a resident of Budge Budge, brought a suit for the recovery of Rs. 45, alleged to be due for principal and interest on account of a loan made in January 1902, to one Raghubar Mallah, who was described in the plaint as then residing also at Budge Budge. Summons was issued in due course, and, according to the process-server’s report and the petitioner’s own affidavit of the 18th July 1904, it was, on the absence of Raghubar Mallah himself, affixed to the outer door of his ordinary “dwelling-house” at Budge Budge, as pointed out by the petitioner himself. On the following day the case was heard ex parte by the Munsif of Alipur sitting in the Small Cause Court, and was decreed after a cursory examination on oath of the petitioner.

3. The first application for execution was made oh the 17th September 1904, and this was apparently struck off for want of prosecution on the 9th January, 1905. A second application is dated the 6th December, 1905, and on it a certificate under Section 224 of the Civil Procedure Code of 1882, seems to have been sent to Raghubar Mallah’s native District Azamgarh in the U.P. but returned unserved. A third attempt to execute the decree was made in the latter part of 1907, with better effect; for the notice required by Section 248 of the Code of 1882, was duly served upon the judgment-debtor, Raghubar Mallah, in Azamgarh, with the result that he appeared in the Small Cause Court at Alipur, and applied on the 21st March 1908, to have the ex parte decree against him set aside and the suit re-heard. What purports to be his application was first submitted to the Court in the U.P., and is in the Persian character. It is not in the form of, or supported by an affidavit; but, for the purposes of this proceeding and in view of the fact that he was assisted in making it by the District Magistrate through the Government Pleader, there is clearly no reason why it should not be referred to. It declared categorically that Raghubar Mallah had not received any summons, that he had never been in Calcutta before, that he had never borrowed any money from the petitioner, that the petitioner’s suit was false and had been brought maliciously, and that the first that he (Raghubar Mallah) had heard of it was after the transfer of the decree for execution to Azamgarh Raghubar Mallah was, moreover, examined on oath by the Small Cause Court Judge on the 18th July 1908, and he then swore that he had never been to Budge Budge, that there had been no service on him, and that he had first come to know of the existence of the ex parte decree on the preceding month of March. Much stress has been laid on the fact that his deposition stops short here and contains no express denial of the debt, the learned Vakil for the petitioner, arguing that, whereas his client has sworn to the truth of his case against Raghubar Mallah, there is so far on record no assertion on oath to the contrary by Raghubar Mallah, and that consequently there is no sure foundation for the prosecution of his client for the offence under Section 209 of the I.P.C. of making a false claim in Court. The argument is ingenious, but it is nothing more; and it would be ridiculous to allow it to prevail. The sworn statement of Raghubar Mallah in examination-in-chief was naturally confined to the only point that had, for the purposes of Section 108 of the former Code of Criminal Procedure, to be established; it might have been, but was not, extended beyond that point in the cross-examination to which Raghubar Mallah was actually subjected; as it stands, apart even from the petition already referred to, the inference to be drawn from it and from the circumstances is that Raghubar Mallah intended to deny every thing. It may, moreover, be taken for granted that the District Magistrate has not tried to launch this prosecution without making sure that that person is prepared to be a witness, and there is at this stage at all events no need for entertaining a doubt on the point.

4. Raghubar Mallah having deposed that there had been no service upon him, the petitioner was also examined. He then went back on the statement contained in his affidavit of the 18th July 1904, and affirmed that he had not himself accompanied the process-server, but had deputed another person to identify the defendant. We may observe in passing that it is, difficult to reconcile these two sworn statements. The application under Section 108 of the former Code was then granted, and it was ordered that the suit should be proceeded with, the 24th August 1908, being fixed for the hearing. The defendant next applied for the examination on commission of 8 witnesses in the District of Azamgarh. This application, which was strenuously opposed by the petitioner, was granted, and the petitioner thereupon asked for leave to withdraw. Leave was given and the suit was accordingly withdrawn on the 5th August 1908.

5. We next find the District Magistrate moving the Munsif under Section 195, Sub-section (1), Clause (b), of the Criminal Procedure Code, to sanction the petitioner’s prosecution for the offence of making a false claim, and the Munsif, in a considered order, dated the 8th February, 1909, granting the sanction prayed for. The learned District Judge, however, on being appealed to under Sub-section (6) of the section, revoked the grant solely on the ground that “sanction could not be given to a third party to take up a prosecution;” but, having at the same time arrived at and recorded the opinion that “there was a strong prima facie case that the petitioner had brought a false suit in the Small Cause Court,” he evidently endeavoured to avoid a miscarriage of justice by himself directing the petitioner’s prosecution. And this, it is manifest, he intended to do, and did, under Section 476 of the Code, although the section itself is not mentioned in his order of the 16th March last.

6. This is the order which the petitioner moved us to set aside as having been made without jurisdiction; and in view of the recent Full Bench decision in Begu Singh v. Emperor 11 C.W.N. 568; 34 C. 561; 5 C.L.J.; 508 Section 5 Cr. L.J. 398; 2M.L.T. 298; (F.B.) we felt bound not only to grant a rule in the first instance but also to concede, when the rule came on for hearing, that the District Judge’s order could not stand. At the same time we were at a loss to appreciate the necessity for the learned District Judge’s interference with the sanction granted by the Small Cause Court Judge, and we intimated that we should examine the record in order to ascertain and decide, after hearing the petitioner again on the whole case, whether on the merits and in the interest of justice, further orders in the direction of the petitioner’s prosecution should not be passed.

7. The entire case has been re-argued before us at great length and with much ability by the learned Vakil for the petitioner, but nothing that he has been able to argue on the merits has influenced the opinion to which, as already indicated, we were inclined at the last hearing. The reported cases on the subject, which are very numerous, need not, we think, be discussed; for they are really all distinguishable, and the provisions of the law itself, as well as the principles underlying them, are simple, intelligible and reasonable. In the first place, a charge such as that we are now considering, depending as it does on intention and knowledge and involving the proof of a negative, is easily preferred, but by no means easily established; and as prosecutions ending in failure are to be deprecated as being calculated to do harm rather than good, they ought not to be undertaken without considerable circumspection and care. Secondly, it is manifestly unfair to put a plaintiff or complainant, so to speak, out of the witness-box into the dock without giving him a full opportunity for proving his own case or showing that he had grounds for proceeding. Thirdly, offences of this kind are essentially–and they were so classified in the Penal Code–offences against public justice; whence it follows that they ought to be pressed primarily in the interests of public justice, and never as a means of satisfying a private grudge. For these reasons the Legislature has interposed the safeguards provided by Sections 195 and 476 of the Cr. P.C., and with what has been laid down as to the expediency of insisting upon those safeguards being given full effect to and not evaded, we are in cordial agreement. But, having said so much, we doubt if there is really anything more to be said, in other words, it seems to us that cases such as this should be dealt with mainly, if not entirely, on the broad lines indicated above, and that if the conditions there suggested are observed, mere technicalities should not be permitted to interfere with the course of justice.

8. In this instance the undisputed and undisputable facts speak for themselves. On them, and no doubt, also on further information received, a responsible officer of the Government who presumably had some ground for his action and whose motives must be assumed to be above suspicion, sought to prosecute the petitioner; on them, again, the Small Cause Court Judge has, after obviously careful consideration, come to the conclusion, that the case was a proper one for sanction. And on them also, the District Judge has arrived at the opinion that there is a strong prima facie case against the petitioner.” Add to all this the circumstance–to which it would be mere affectation to close one’s eyes–that there is certainly nothing improbable in the suggestion that an. ex-parte decree on a false, though trifling, claim may, without, much difficulty and with a fair prospect of success, be obtained and executed against a stranger hailing from a distant part of the country, and the simple questions arise–why should the petitioner not stand his trial, and why should the efforts of the District Magistrate towards vindicating public justice and checking abuse of the processes of the Civil Courts be summarily interfered with? To them there can, we think, be only one answer.

9. So much for the merits, in so far as they can, or ought to, be considered at this stage. But here we are confronted with a number of objections and difficulties. If they are insuperable, so much the worse; but it must surely be our first care to overcome them, if they can be overcome, and see if possible, that justice is done.

10. The Full Bench case already cited prevents us–as much as it ought to have prevented the learned District Judge–from taking action under Section 476 of the Criminal Procedure Code, and directing the petitioner’s prosecution. The High Court is not, for the purposes of Section 195, the Court to which the Small Cause Court Judge of Alipur is subordinate, and, therefore, we are precluded from ourselves sanctioning the prosecution under Clause (6) of Sub-section (1) of that section. A Division Bench of this Court has see Hamijuddi Mondal v. Damodar Ghose 30 C.W.N. 1026; 4 Cr. L.J. 168 held that the High Court cannot, under Sub-section (b) of the same section, interfere with an order of a District Judge revoking a sanction granted by a Munsif. We doubt whether this ruling is consistent with that in Girija Sankar Roy v. Binode Sheikh 5 C.L.J.; 222; 5 Cr. L.J. 188 in which the learned Judges–one of whom was a party to the earlier ruling of the same year,–held that the High Court could, under the subsection referred to, interfere with the order of a District Judge approving a Munsif’s sanction, and a Full Bench of the Madras High Court has–see Muthu Swami Mudali v. Veeni Chetti 30 M. 382; 2 M.L.T. 239; 17 M.L.J. 266; 6 Cr. L.J. 102 (F.B.) expressly dissented from Hamijuddi v. Damodar 30 C.W.N. 1026; 4 Cr. L.J. 168. But we cannot dissent from the last-mentioned case without referring the point to a Full Bench. There remains, therefore, only the power of revision vested in us by Section 115 of the present Code of Civil Procedure (corresponding with Section 622 of the Code of 1882); and the question is whether it is open to us to exercise it here. It has been strongly urged that it is not, and in this connection Hamijuddi v. Damodar 30 C.W.N. 1026; 4 Cr. L.J. 168 has again been cited. That case, however, is distinguishable; (for in it the District Judge had dealt with the matter on the merits and revoked the sanction for reasons relating thereto, and the learned Judges came to the conclusion that he had not exercised a jurisdiction not vested in him by law, nor acted illegally or with material irregularity. Here the position is very different, and we think that we are not unduly straining the language of the section by holding that it applies. The meaning to be attached to it, although it has been the. subject of many rulings cannot be said to have been as yet settled by authority; but one thing is clear on the face of it, and that is that it cannot be limited to the case of a Subordinate Court acting altogether without jurisdiction. It expressly covers the case of a Court “acting in the exercise of its jurisdiction illegally or with material irregularity,” and what we have to consider is whether this is not such a case We have already observed that we do not understand the learned District Judge’s reason for thinking that he was bound to overrule the Small Cause Court Judge. There is certainly nothing in the statute law to limit the grant of sanction to a party to the proceeding in connection with which the offence aimed at was committed and the only authority that the learned Vakil could cite in support of the rule suggested by the District Judge’s order is In re Chandra Kant Ghose 3 C.W.N. 3. In that case an application for sanction, unsigned and unverified, had been filed before a Munsif ostensibly on behalf of the defendant in a civil suit. The defendant repudiated it and declared that he had no desire to prosecute, and the Munsif found that it had emanated from a private person who was not a party to the suit. The sanction was nevertheless granted, and we venture to say that we entirely agree with all that the Division Bench of this Court said in setting it aside. But a case is only an authority for what it actually decides,” and there is clearly nothing in the learned Judge’s judgment to support what would, in our view, be the astounding proposition that sanction to prosecute for an offence against public justice should be withheld from a public officer as such. Surely there could be no better recipient of such sanction, and, in our opinion, the learned District Judge was acting illegally in the exercise of his jurisdiction when he laid down and followed as binding a rule to the contrary.

11. The result is that this rule must be made absolute and that the whole of the District Judge’s order of the 16th March last is set aside. The sanction originally granted by the Small Cause Court Judge and revoked by that order is thus restored, and it will now be open to, the District Magistrate to proceed in accordance with law.