High Court Punjab-Haryana High Court

Ramesh Chand vs Kailash Mangal on 18 December, 2008

Punjab-Haryana High Court
Ramesh Chand vs Kailash Mangal on 18 December, 2008
Criminal Appeal No.336-SBA of 2008                            -1-

                                     ****

IN THE HIGH COURT OF PUNJAB AND HARYANA
              AT CHANDIGARH

                        Criminal Appeal No.336-SBA of 2008
                        Date of decision : 18.12.2008

Ramesh Chand

                                                        .....Appellant

                        Versus
Kailash Mangal                                          ...Respondent

                              ****


CORAM : HON'BLE MR. JUSTICE S. D. ANAND

Present:    Mr. Amar Vivek, Advocate for the appellant

            None for the respondent.

S. D. ANAND, J.

The petitioner-complainant had filed a complaint under

Sections 416, 419, 191, 192 and 193 IPC against the respondent/accused

on the allegations which may be indicated as under:-

The parties are real brothers inter-se. In the course of the

Civil Suit No. 181 of 1987 titled (Surender Kumar Vs. Smt. Champa Devi),

which was pending in the Court of the then learned Sub Judge Ist Class,

Tohana, respondent/accused had filed an affidavit dated 15.12.1990

containing averments found to be false. On that finding, the learned Trial

Magistrate convicted the respondent/accused for the offences under

Sections 193/419 IPC, vide judgment dated 11.10.2004.

In appeal, the learned Sessions Judge, Fatehabad, reversed

the finding by holding that the affidavit had been filed in the course of

judicial proceedings, a prosecution in that respect could be competent only
Criminal Appeal No.336-SBA of 2008 -2-

****
if a complaint in the relevant behalf was made by the concerned Court in

accordance with the procedure indicated under Section 340 Cr.P.C.

The complainant/petitioner is in revision against that order.

I have heard Mr. Amar Vivek, learned counsel appearing on

behalf of the appellant and have carefully gone through the record.

None turned up on behalf of respondent to assist this Court.

It is apparent from the record that affidavit dated 15.12.1990

had been sworn by respondent/accused prior to its presentation before the

Court of the then learned Sub Judge Ist Class, Tohala. It is, thus, not a

case where the false evidence had been given during the time the

document was in custodia-legis. A similar controversy came up for

consideration before the Apex court in Iqbal Singh Marwah and another

Vs. Meenakshi Marwah and another 2005 AIR (SC) 2119. In that case,

the Apex Court recorded the following observations:-

“9. The scheme of the statutory provision may now be

examined. Broadly, Section 195, Cr.P.C. deals with three

distinct categories of offences which have been described in

clauses (a), (b) (i) and (b)(ii) and they relate to (1) contempt of

lawful authority of public servants, (2) offences against public

justice, and (3) offences relating to documents given in

evidence. Clause (a) deals with offences punishable under

Sections 172 to 188, IPC which occur in Chapter X of the IPC

and the heading of the Chapter is – ‘Of Contempts of The

Lawful Authority of Public Servants’. These are offences which

directly affect the functioning of or discharge of lawful duties of

a public servant. Clause (b)(i) refers to offences in Chapter XI

of IPC which is headed as – ‘Of False Evidence And Offences

Against Public Justice’. The offences mentioned in this clause
Criminal Appeal No.336-SBA of 2008 -3-

****
clearly relate to giving or fabricating false evidence or making

a false declaration in any judicial proceeding or before a Court

of justice or before a public servant who is bound or

authorized by law to receive such declaration, and also to

some other offences which have a direct correlation with the

proceedings in a Court of justice (Sections 205 and 211, IPC).

This being the scheme of two provisions or clauses of Section

195, viz., that the offence should be such which has direct

bearing or affects the functioning or discharge of lawful duties

of a public servant or has a direct correlation with the

proceedings in a court of justice, the expression “when such

offence is alleged to have been committed in respect of a

document produced or given in evidence in a proceeding in a

Court” occurring in clause (b)(ii) should normally mean

commission of such an offence after the document has

actually been produced or given in evidence in the Court. The

situation or contingency where an offence as enumerated in

this clause has already been committed earlier and later on

the document is produced or is given in evidence in Court,

does not appear to be in tune with clauses (a)(i) and (b)(i) and

consequently with the scheme of Section 195, Cr.P.C. This

indicates that clause (b)(ii) contemplates a situation where the

offences enumerated therein are committed with respect to a

document subsequent to its production or giving in evidence in

a proceeding in any Court.

10. Section 195(1) mandates a complaint in writing of the

Court for taking cognizance of the offences enumerated in

clauses (b)(i) and (b)(ii) thereof. Sections 340 and 341, Cr.P.C.
Criminal Appeal No.336-SBA of 2008 -4-

****
which occur in Chapter XXVI give the procedure for filing of the

complaint and other matters connected therewith. The heading

of this Chapter is – ‘Provisions As to Offences Affecting The

Administration of Justice’. Though, as a general rule, the

language employed in a heading cannot be used to give a

different effect to clear words of the Section where there

cannot be any doubt as to their ordinary meaning, but they are

not to be treated as if they were marginal notes or were

introduced into the Act merely for the purpose of classifying

the enactments. They constitute an important part of the Act

itself, and may be read not only as explaining the Sections

which immediately follow them, as a preamble to a statute may

be looked to explain its enactments, but as affording a better

key to the constructions of the Sections which follow them than

might be afforded by a mere preamble. (See Craies on Statute

Law, 7th Ed. Pages 207, 209). The fact that the procedure for

filing a complaint by Court has been provided in Chapter XXVI

dealing with offences affecting administration of justice, is a

clear pointer of the legislative intent that the offence committed

should be of such type which directly affects the administration

of justice, viz., which is committed after the document is

produced or given in evidence in Court. Any offence committed

with respect to a document at a time prior to its production or

giving in evidence in Court cannot, strictly speaking, be said to

be an offence affecting the administration of justice.

xxx xxxx xxxx

“25. In view of the discussion made above, we are of the

opinion that Sachida Nand Singh has been correctly decided
Criminal Appeal No.336-SBA of 2008 -5-

****
and the view taken therein is the correct view. Section 195(1)

(b)(ii), Cr.P.C. would be attracted only when the offences

enumerated in the said provision have been committed with

respect to a document after it has been produced or given in

evidence in a proceeding in any Court i.e. during the time

when the document was in custodia legis.

26. In the present case, the Will has been produced in the

Court subsequently. It is nobody’s case that any offence as

enumerated in Section 195(b)(ii) was committed in respect to

the said Will after it had been produced or filed in the Court of

District Judge. Therefore, the bar created by Section 195(1)(b)

(ii), Cr.P.C. would not come into play and there is no embargo

on the power of the Court to take cognizance of the offence on

the basis of the complaint filed by the respondents. The view

taken by the learned Additional Sessions Judge and the High

Court is perfectly correct and calls for no interference.”

The judicial pronouncement aforementioned applies squarely

to the facts and circumstances of the present case.

In the light of the fore-going discussion, the impugned order

passed by the learned Sessions Judge, Fatehabad, cannot be sustained,

The appeal shall stand allowed. The impugned order dated 6.3.2007 shall

stand set aside. The finding of indictment recorded by the learned Trial

Magistrate shall stand restored.

December 18, 2008                                     (S. D. ANAND)
Pka                                                       JUDGE