Bombay High Court High Court

State Of Maharashtra vs Ram S/O Pandharinath Chidrawar on 27 April, 2006

Bombay High Court
State Of Maharashtra vs Ram S/O Pandharinath Chidrawar on 27 April, 2006
Equivalent citations: 2007 CriLJ 827, 2006 (4) MhLj 508
Author: S Kukday
Bench: S Kukday


JUDGMENT

S.P. Kukday, J.

1. In the present petition, the State has impugned order dated 17-1-1998 passed by learned Special Judge under Essential Commodities Act. In summary Criminal Case No. 13/1996, discharging the respondent (original accused No. 3) of the offence punishable Under Section 3 read with 7 of the Essential Commodities Act, 1955 (hereinafter to be referred to as the Act).

2. The facts, in nutshell, are that : on 5-5-1996 District Supply Officer, Nanded; visited Naigaon and inspected premises of M/s Pandurang [Oil Industries belonging to Vyankoba Pandharinath Chidrawar, who was holding a licence under the provisions of Maharashtra Schedule Oil Seeds and Oils (Dealers and Millers) Licensing Order, 1977 (hereinafter to be referred to as the Oil Seeds and Oils (Dealers and Millers) Licensing Order, 1977]. It was found that the owner was holding stocks of edible oil and oil seeds in excess of the permissible limits. The District Supply Officer then visited the premises of M/s Gajanan Oil Industries and Dal Mill belonging to present respondent Ram Pandharinath Chidrawar. The respondent is holding a licence under the provisions of Maharashtra Oil Seeds and Oil (Dealers and Millers) Licensing Order, 1977 as well as under the Maharashtra Pulses (Dealers and Millers) Licensing Order, 1977. Both these licences were renewed up to 31st December, 1997. The District Supply Officer found that the stock was in excess of the permissible limit. He, therefore, lodged a report with Naigaon police station. On the basis of this report, Vyankoba Pandharinath Chidrawar, Ganesh Vyankoba Chidrawar and present respondent, came to be prosecuted for the offence punishable Under Section 3 read with Section 7 of the Act.

3. During pendency of the proceedings, original accused filed an application for discharge, Under Section 227 of the Code of Criminal Procedure. While dealing with this application, learned Special Judge found that in Summary trials there is no provision for discharging the accused. However, the Court can resort to Section 258 of the Code of Criminal Procedure, 1973 (hereinafter to be referred to as the Code) for stoppage of the proceedings. Learned Special Judge further found that the stock of edible oil and oil seeds was within permissible limits. He, therefore, stopped the proceedings and discharged the accused by order dated 17-1-1998. This order has been impugned in the present petition by the State.

4. Learned APP Shri Dound concedes that though the stock of edible oil and oil seeds found with M/s Pandurang Oil Industries and M/s Gajanan Oil Industries and Dal Mill, Khairgaon, were well within the permissible limits, it was not open to the Magistrate to stop the proceeding by resorting to Section 258 of the Code, as there is no stage for discharging the accused in the procedure provided for Summary trials. Therefore, it was obligatory for the learned Special Judge to conduct the trial and pronounce the verdict.

5. Per contra, learned Counsel for the respondent has submitted that in appropriate cases, learned Magistrate can resort to Section 258 of the Code and stop the proceedings. According to learned Counsel, no illegality is committed by the Special Judge. Therefore, interference by this Court, in its revisional jurisdiction is not warranted.

6. In the present case, we are dealing with the powers of the Magistrate to stop the proceedings Under Section 258 of Code of Criminal Procedure. Under Section 258 of the Code, in appropriate cases, the Magistrate is empowered to stop the proceedings, at any stage, without pronouncing a judgment. If stoppage of proceedings is effected after recording of the evidence of the principal witnesses, the Magistrate has to pronounce a judgment of acquittal and in any other case the Magistrate can release the accused, and such release has an effect of discharging the accused. The underlined principle, in empowering the Magistrate to stop the proceedings, without pronouncing the judgment or pronouncing judgment of acquittal or releasing the accused, is to prevent miscarriage of justice. The power vested in the Magistrate is to be sparingly exercised only in appropriate cases, where proceedings with the case would amount to abuse of the process of law and results in undue harassment of the accused.

7. In the present case, the accused had filed an application for discharge Under Section 227 of the Code. The Magistrate has rightly come to the conclusion that Chapter XX of the Code which provides procedure for trial of summons case by Magistrate does not incorporate any provision for discharge of accused, therefore, during the course of Summary Trial, an application for discharge cannot be entertained, however, it is open to the Magistrate to resort to Section 258 of the Code in appropriate cases. Learned Special Judge further found that the stock, totalling 1465 quintals of oil and pulses, was well within the prescribed limit of 1900 quintals. Therefore, there was no violation of provision of law and the accused should not have been prosecuted. In this view of the matter, learned Special Judge found that this is a fit case, in which, power available Under Section 258 of the Code should be exercised. As the evidence was not recorded, exercising this powers, learned Magistrate released the respondent and other co-accused, making it clear that such a release amounts to a discharge. It can, therefore, be seen that no illegality has been committed by learned trial Judge. The contention of learned APP that application for discharge cannot be entertained in summary proceedings is misconceived, as in the present case learned Special Judge has made it clear that the application for discharge cannot be entertained and has rejected the application for discharge. He is, however, empowered to stop the proceedings Under Section 258 of the Code and has exercised this power. The order regarding stoppage of proceeding Under Section 258 of the Code is justified in the facts and circumstances of the present case. Similar view is taken by this Court in the matter of Shaikh Ahmed Hussain and Anr. v. State of Maharashtra reported in 1991 Mh.LJ. 77 : 1991 Cri.LJ. 2303. In that case, accused had purchased six bullocks and were prosecuted Under Sections 5 and 11 of the Maharashtra Animal Preservation Act, 1976, on the basis of suspicion. In that case, learned Magistrate came to the conclusion that he had no power to discharge the accused as he was required to follow the summary procedure, which did not make provision for discharge of the accused. This Court, however, held that the Magistrate did have power to stop the proceedings Under Section 258 of the Code and in a case, where no evidence is recorded, stoppage of proceedings would amount to a discharge. The Court observed in para 1 of the report that: “It is true that Chapter XX does not make a provision for discharge of the accused but Section 258 very clearly specifies that at any stage of the trial, the Magistrate may stop the proceedings. It is implicit that it is brought to the notice of the Magistrate at any stage of the proceedings, that there is no evidence or that the charge is groundless, he may forthwith stop the proceedings and acquit the accused. To this extent, therefore, the learned Magistrate was not justified in having rejected the application filed by the petitioners on the ground that no powers were vested in him.”

8. In the present case, there is no dispute that the stocks of oil seeds an edible oil found with respondent was well within the permissible limits. Therefore, proceeding further with the case would have resulted in abuse of the process of law. In these circumstances, learned Special Judge was justified in resorting to the power of stoppage of proceedings Under Section 258 of the Code. Therefore, no fault can be found with the impugned order passed by the learned Special Judge. Hence, no interference by this Court in its revisional jurisdiction is called for. In the result, the revision fails and is dismissed. Rule discharged.