Citation : 2023 Latest Caselaw 20626 ALL
Judgement Date : 4 August, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Neutral Citation No. - 2023:AHC-LKO:51611 Court No. - 28 Case :- APPLICATION U/S 482 No. - 7561 of 2023 Applicant :- Laxmi Shankar Opposite Party :- State Of U.P. Thru. Prin. Secy. Deptt. Home, Lucknow And Others Counsel for Applicant :- Pravin Kumar Singh Counsel for Opposite Party :- G.A. Hon'ble Shree Prakash Singh,J.
Heard learned counsel for the applicant, Ms.Nusrat Jahan, learned A.G.A. for the State and perused the material placed on record.
The instant application under section 482 Cr.P.C. has been filed with the prayer to quash the notice dated 26-06-2023, issued under section 111 of Cr.P.C. for furnishing the bond under sections 107/116 of Cr.P.C.
Learned counsel appearing for the applicant submits that the applicant is innocent and is being harassed in the criminal proceedings, though he was never involved in committing any offence or any breach of peace or tranquility. He added that vide order dated 26-06-2023, the Sub.Divisional Magistrate,Tehsil-Patti,District-Pratapgrah, has issued a show cause notice whiling invoking it's jurisdiction under section 111 of Cr.P.C. and no reason has been recorded for issuance of the said show cause notice. He added that Section 107 of Cr.P.C., which provides security for keeping the peace in other cases, is very clear that once an Executive Magistrate receives information that any person is likely to commit a breach of the peace or disturb the public tranquility or to do any wrongful act that may probably occasion a breach of the peace or disturb the public tranquility and is of opinion that 'there is sufficient ground' for proceeding, he may, require such person to show cause why he should not be ordered to execute a bond.
Section 107 of the Cr.P.C. is quoted hereinunder:-
"107. Security for keeping the peace in other cases.
(1) When an Executive Magistrate receives information that any person is likely to commit a breach of the peace or disturb the public tranquillity or to do any wrongful act that may probably occasion a breach of the peace or disturb the public tranquillity and is of opinion that there is sufficient ground for proceeding, he may, in the manner hereinafter provided, require such person to show cause why he should not be ordered to execute a bond, 1 with or without sureties,] for keeping the peace for such period, not exceeding one year, as the Magistrate thinks fit.
(2) Proceedings under this section may be taken before any Executive Magistrate when either the place where the breach of the peace or disturbance is apprehended is within his local jurisdiction or there is within such jurisdiction a person who is likely to commit a breach of the peace or disturb the public tranquillity or to do any wrongful act as aforesaid beyond such jurisdiction."
Referring the aforesaid, he submits that the intent of legislature is very clear from bare perusal of the provisions of Section 107 of Cr.P.C. that the Magistrate while requiring a person to show cause for executing a bond, must be of opinion that there is sufficient ground for proceeding in such case. He added that the words 'sufficient ground' specify that the grounds must be recorded while issuing such show cause notice, which is lacking in the instant matter.
In support of his contentions, he has also placed reliance on the Judgment of this court in the case of Siya Nand Tyagi Vs State of U.P. reported in 1994 Cri.LJ 1298 and the Judgment of the Delhi High Court in the case of Tavindar Kumar and another Vs. State, reported in 1990 Cri.LJ 40. He has referred paragraph nos. 3 to 7 of the Judgment in the case of Siya Nand Tyagi Vs. State of U.P.(Supra), which are quoted hereinunder :-
"3. It is unfortunate that the requirement of Section 107 of the Code that the Executive Magistrate receiving information should be of the opinion that there are sufficient grounds for proceedings under the said section have become a dead letter and are always followed in its breach. It should be borne in mind that the proceedings Under Section 107 / 116 of the Code some times cause irreparable loss and unnecessary harassment to the public who run to the Court at the costs of their own vocations of life. Unless it is absolutely necessary proceedings Under Section 107/116, Cr. P.C. should not be resorted to experience tells that proceedings like the one under Section 107/116 of the Code are conducted in a most lethargic and lackadaisical manner by the learned Executive Magistrate causing harassment to public beyond measure.
4. 107 is aimed at a person who causes reasonable apprehension of conduct likely to lead to apprehension of breach of peace or a disturbance of public tranquillity. It is a preventive measure. Proceedings under Section 107/116 should not be transformed into persecution of innocent persons at the sweet will of the police or other persons acting mala fide.
5. In the case of Mohan Lal v. State of U.P., 1977 All Cri C 333 this Court observed:-
"There are a series of decisions in which it has been held that the provisions contained in Section 111 of the Code are mandatory and that the non-compliance thereof vitiated the entire proceedings."
6. In the case of Madhu Limaye v. S. D. M. Mongyr, , the Apex Court, in para 36 of its judgment observed:
"We have seen the provisions of Section 107. That section says that action is to be taken in the manner here-in-after provided and this clearly indicate that it is not open to a Magistrate in such a case to depart from the procedure to any substantial extent. This is very salutary because the liberty of the person is involved and the law is rightly solicitous that this liberty should only be curtaided according to its own procedure and not according to the whim of the Magistrate concerned. It behoves us, therefore, to emphasise the safeguards built into the procedure because from there will arise the consideration of the reasonableness of the restrictions in the interest of public order or in the interest of the general public."
In this very case the Apex Court went on the observe in para 37 "Since the person to be proceeded against has to show cause, it is but natural that he must know the grounds for apprehending a breach of the peace or disturbance of the public tranquillity at his hands. Although the section speaks of the `substance of the information' it does not mean the order should not be full. It may not repeat the information bodily but it must give proper notice of what has moved the Magistrate to take the action. This order is the foundation of the jurisdiction and the word 'substance' means the essence of the most important parts of the information."
7. In the present case the learned Sub-Divisional Magistrate has thrown the mandatory provisions of Section 111 of the Code to the winds and has prepared a printed pro forma. The learned Magistrate has also not recorded his opinion that there existed sufficient grounds to take action under the provisions of Section 107 of the Code."
Referring the aforesaid, he submits that the case of the present applicant is squarely covered with the ratio of Judgments aforesaid. Thus, submission is that the impugned show cause notice dated 26-06-2023 is not only against the mandate of Section 107 of Cr.P.C., but, is also against the settled proposition of law. Thus, submission is that the show cause notice dated 26-06-2023 may be quashed.
On the other hand, learned A.G.A. appearing for the State has vehemently opposed the contentions aforesaid and submits that the Sub.Divisional Magistrate, while issuing show cause notice dated 26-06-2023 has mentioned the fact that 'he is fully satisfied' and thus, so far as the mandate of Section 107 of Cr.P.C. is concerned, that has fully been complied with and there is no deviation by the Sub.Divisional Magistrate in issuing the show cause notice under section 111 of the Cr.P.C.
Having heard the learned counsel for the parties and after perusal of material placed on record, it transpires that the Sub.Divisional Magistrate,Tehsil-Patti, District-Pratapgarh, has issued show cause notice on 26-06-2023 against the present applicant while invoking the jurisdiction under section 111 of Cr.P.C. The fact remains that no reason/ground has been recorded in the said show cause notice, which goes against the mandate of Section 107 of Cr.P.C. The law is trite on this issue that while issuing a show cause notice, reasons must be recorded so that the same could show the application of mind and thus, the show cause notice dated 26-06-2023, vitiates in the eyes of law and the same is hereby quashed.
The matter is remitted back to the Sub.Divisional Magistrate concerned to pass a fresh order, in accordance with law, after taking into consideration the provisions of mandate of Section 107 of Cr.P.C., if so required.
With the aforesaid observations/directions, the instant application is allowed.
Order Date :- 4.8.2023
AKS
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!