High Court Madras High Court

Thankaswamy Padayachi And Anr. vs Sridharan on 5 March, 1976

Madras High Court
Thankaswamy Padayachi And Anr. vs Sridharan on 5 March, 1976
Equivalent citations: 1977 CriLJ 697
Author: R Pandian
Bench: R Pandian


ORDER

Ratnavel Pandian, J.

1. The respondent B-Party in M.C. 13/1974 on the file of the Sub-Divisional Judicial Magistrate and Sub-Collector, Chidambaram, have filed this revision petition seeking to revise the order of the lower Court under Section 147(3), Criminal Procedure Code directing the channel in dispute to be restored and the obstruction to the path to be re-moved.

2. The respondent herein belonging to A-party filed a petition under Section 147, Criminal Procedure Code, requesting the lower Court to restore to its original position the obliterated patta channel running south of R.S. 106/1 and 106/3 and north of R.S. 106/6, 106/10 and 106/11 and ending in R.S. 104/3 of Chinnanergunam village, Chidambaram taluk, within the limits of the jurisdiction of the lower Court, for irrigation purposes and also to restore the fence put up in R.S. 107/1 of the said village for the free usage of pedestrians and for taking cattle for agricultural operations. Both parties filed their respective written statements in respect of their claims over the channel and usage of the pathway. Four witnesses on the side of the A-party and four witnesses on the side of the B-party including the respective parties were examined. Exs. A-1 to A-4 are the four documents marked in this case. After a perusal of the records and scrutinising the evidence, the learned Magistrate of the lower court has passed the above order. Aggrieved by this order, the B-party has come forward with this revision petition, mainly contending that the lower Court has erred in not giving a finding on the casement rights as such claimed by the A. party (respondent herein) in respect of the alleged channel and the pathway and failed to consider whether the rights, if any, have been lost by non-user over the years as contended for by the B-party the petitioners herein, and that the said order passed for restoration of the channel as detailed as per the Field Measurement Book is beyond the purview of Section 147, Criminal Procedure Code. Besides, he has also raised the contention that the evidence adduced in this case is not sufficient warranting the lower Court to pass such an order.

3. Sections 129 to 148 under Chapter X of the Criminal Procedure Code, 1973 (Act II of 1974), deal with maintenance of public order and tranquillity in general, of which Sections 145 to 148 come under the sub-heading “D” (disputes as to Immovable property). Section 147 deals with disputes concerning right of use of land or water. This section and similar other sections of the Code are not intended to give to the Magistrate power to decide disputes relating to the rights of the parties. The sole object behind these sections is to prevent breach of peace and if a Magistrate finds that there is a likelihood of breach of peace and that it is due prima facie to the wrongful act of a person, he can, by invoking these sections, direct that wrong-doer to desist from doing the wrongful act. It is well-settled that in passing such an order under these sections, the Magistrate must bear in mind that his jurisdiction under these sections is confined only to preventing breach of peace and that he is not expected to hold complicated enquiries as to title and try to adjudge the same. No doubt, the orders passed under these sections are intended to be only of a temporary nature till the rights of the parties are finally settled by competent Courts. Section 147 is aimed at prevention of a breach of peace, mostly regarding a claim to a right of way or to a right of water for purposes of irrigation. Disputes in respect of the actual possession of land, water or boundaries thereof are not within the ambit of this section, but those disputes come only within the purview of Section 145. Though the learned Magistrate has not specifically stated in her order anything regarding the existence of the breach of peace, for initiation of the proceedings under this section, I find from the records that while passing a preliminary order under Section 147(1), it is stated thus:

During the personal inspection of the site, I saw a dispute between both the parties and the lands remain uncultivated due to the obliteration of the detailed channel which meant for the irrigation to the lands owned by the ‘A’ Party. I am satisfied that a dispute likely to cause breach of peace exists between ‘A’ Party and ‘B’ Party mentioned above concerning the obliteration of the detailed channel described below within the local limits of the jurisdiction of this Court regarding the restoration of the channel….

Thus, it is seen that the proceedings under this section were initiated only after the Magistrate had satisfied herself that there was a dispute likely to cause breach of the peace regarding the alleged right of user of land and water. It may be noted here that it is not necessary for the Magistrate to find that a right of casement strictly so called is established, because Section 147(1) reads, “Whether such right be claimed as an casement or otherwise”. Therefore, a plain reading of this section would show that the Magistrate, while passing an order under this section has to satisfy himself whether the petitioner seeking the remedy had a right to the flow of water for purposes of irrigation through a certain channel. After going through the order of the lower Court, I am fully satisfied that the Court below has fully gone through the written statements and evidence on record and then had arrived at a clear finding on the points in issue between the parties. For the above discussions, the first contention raised by the learned Counsel falls to the ground.

4. Coming to the second contention that the order for restoration of the channel, by way of a positive direction, is beyond the purview of Section 147, Criminal Procedure Code, it is true that there was considerable conflict of view in respect of this matter. While discussing the provisions of Section 147 as ii stood then, a Full Bench of the Allahabad High Court in Abdul Wahab Khan v. Mohamed Haraid Ullah held that in order to make a prohibitive order effective, the Magistrate has power to pass an order for removal of an obstruction, if without its removal prohibitory order cannot be effectively enforced. But, a Full Bench of the Calcutta High Court in Hem Chandra Banerjee v. Abdur Rahman AIR 1942 Cal 244 : ILR (1942) 2 Cal 75 (FB), held that under Section 147(2) of the Code, the Magistrate had no power to pass an order directing the removal of existing obstruction. In this case Shantilal Manganlal v. Dahyabhai Gordhanbhai, , a Division Bench of the Bombay High Court after considering both the above Full Bench decisions, dissented from the Allahabad decision and followed the Calcutta decision, observing that “if a party wanted more relief such as a mandatory order to remove an existing obstruction, he should seek it in a civil court.” Some other High Courts also hold that the Magistrate could make only 6 prohibitory order in the negative form forbidding the doing of an act, but it could not make any order directing the doing of any positive or particular act viz., a mandatory injunction ordering the removal or demolition of any obstruction set up. But the other High Courts held the view that a negative prohibitory order could include the positive order for the effective enforcement of the prohibition and so the Court had the power to order the removal of an obstruction. A similar question arose in our High Court in Angappa Gounder v. Krishnaswamy Gounder, (1958) 2 Mad LJ 355 : 1959 Cri LJ 52 as to whether Section 147, Criminal Procedure Code, as it stood then, empowered a Magistrate only to pass a prohibitory order which is generally in the negative form or whether it empowered a Magistrate to issue a positive order to secure the exercise of the right of the aggrieved party who complained of the infringement of his right. In view of the conflict of decisions regarding the scope of this section, as it stood then, the matter was referred to a Division Bench and a Division Bench consisting of Panchapagesa Ayyar and Basheer Ahmed Sayeed, JJ., after discussing elaborately the views of the various High Courts, generally agreed with the view taken by the Full Bench of the Allahabad High Court and held that the negative order could include a positive direction to make the prohibition, mentioned in Sub-section (2) of old Section 147, effective and useful.

5. At this juncture, it may be noted that Section 147, as it stood before the amendment of 1923, empowered a Magistrate to make an order permitting certain thing to be done or directing that such thing shall not be done, as the case may be. But, this was taken away subsequently. Now, in view of the conflict of decisions as to the scope of the words “prohibiting any interference with the exercise of such right” in old Section 147(2), the Law Commission of India, by its forty-first report (1969), recommended that the position should be clarified as to empower the Court to order, in an appropriate case, the removal of any obstruction in the exercise of any such right. Accepting the said recommendation, the Parliament has drafted Sub-section (3) of the present Section 147, corresponding to Sub-section (2) of old Section 147, by adding the words “including, in an appropriate case, an order for the removal of an obstruction in the exercise of any such right”. Thus, the longstanding conflict has now been set at rest by the new Code by enlarging the scope of Section 147 and it is very clear under Sub-section (3) as it now stands, the Magistrate may, in an appropriate case, order the removal of any obstruction in the exercise of the right of the user referred to in Sub-section (1) provided the conditions laid down in the proviso are satisfied.

6. Coming to the evidence, the Karnam of Valayamadurai Kilpathi, has deposed that the channel was previously running through R, S. Nos. 107/3, 107/5, 107/6, 106/6, 106/10 and 106/11 and ending with R.S. 104/3 and water was taken through the channel till 1974 and that whenever there was no water in the channel, the water should be taken only by digging this channel. Further, he would state that if water was not available in the channel due to failure of rain, the bore-well water used to be taken through the said channel, Linga Reddiar, the guardian of the A-party who is none other than the father of Minor Sridhar, has deposed that, the path was obstructed by bamboo fence only on 6-11-1974. Speaking about the use of the channel, he would state that he had raised kuruvai and irrigated the same through the aforesaid channel. But, he has not raised any samba crop that year and the channel was closed after the transplantation of short-term crops. He would add that he has got a bore-well in R.S. 338/70 in Valayamadurai limits and if water was found to be insufficient in the tank, he used to take water from his bore-well through the aforesaid channel and the said path now obstructed and the channel obliterated were put to use during the Kuruvai seasons and not during the samba seasons. From the above evidence, the learned Magistrate has satisfied herself that the conditions laid down in the proviso also have been fulfilled. For the above discussions, I hold that the second contention raised by the learned Counsel, that the order of the lower Court is beyond the purview of Section 147, cannot be accepted.

7. It is found that the impugned order passed by the lower court does not specify the time for which it is to operate. But, I consider, as pointed out in Angappa Gounder v. Krishnaswamiy Gounder, (1958) I Mad LJ 355 : 1959 Cri LJ 52 that the proper course is to direct the wrongdoer to remove the obstruction and to restore the channel within a specified time. Accordingly, by exercise of the inherent powers of this Court under Section 482, Criminal Procedure Code I, direct the order of the learned Magistrate to be executed within one month from the date of receipt of thing order in the lower court, and the lower court will appoint a Commissioner to carry out the directions at the expenses of the A-Party. It is for the B-Party the revision-petitioners herein, to resort to Civil Court, if they are so advised, to seek their remedy, if any, and this order will stand good till they get any order from the Civil Court on the matter Vide also Abdul Wahab Khan v. Mohamed Hamid Ullah

In the result, with the above direction, the revision petition is dismissed.