1986 INSC 0145 Maj. Genl. A. S. Gauraya and Another Vs S. N. Thakur and Another Criminal Appeal No. 184 of 1979 (V. Khalid, M. M. Dutt JJ) 25.04.1986 JUDGMENT 1. This criminal appeal, by special leave, involves the question : Whether a Subordinate Criminal Court has any inherent jurisdiction outside the provisions of the Criminal Procedure Code ? Incidentally, the scope of Article 141 of the Constitution also comes up for consideration. 2. The facts of the case can be stated first. The appellants, two in number, are the accused in a complaint filed by the first respondent in the Court of the Judicial Magistrate, First Class, New Delhi, disclosing an offence punishable under Sections 67 and 72-C(1)(a) of the Mines Act, 1952, read with Regulation 106 of the Metallifarous Mines Regulation, 1961. The learned magistrate took the complaint on file and issued summons to the accused to appear on January 6, 1972. On January 6, 1972 neither the complainant nor the accused were present and therefore, the magistrate passed the following order : Accused not present. None present for the complainant also. The complaint is hereby dismissed in default and for want of prosecution. On January 13, 1972, the complainant filed an application for restoration of the complaint. On January 20, 1972, the Magistrate passed the following order : I heard Shri T.S. Sodhi. The complaint be restored. Summon accused for February 21. On February 21, 1972, the accused petitioners moved an application before the magistrate stating that the order dated January 20, 1972 was without jurisdiction since the Magistrate had become functus officio, by his order dated January 6, 1972. This application was rejected by the Magistrate by his order dated May 8, 1972. He was of the view that he had inherent powers under the Code of Criminal Procedure to review and recall his earlier orders. 3. Aggrieved by this order, the petitioners filed a revision before the Court of Additional Chief Judicial Magistrate, New Delhi, which was dismissed on July 6, 1973. 4. This was followed by another revision before the High Court of Delhi. The Delhi High Court dismissed the revision by its order dated January 10, 1975, relying upon an earlier decision of the same court to the effect that a criminal court had certain inherent powers, though not specifically mentioned in the Code. 5. On August 5, 1976, this Court delivered its judgment in the cases of Bindeshwari Prasad Singh v. Kali Singh ((1977) 1 SCR 125 : (1977) 1 SCC 57 : 1977 SCC (Cri) 33 : AIR 1977 SC 2432) holding that no criminal court had any inherent jurisdiction, not provided for in the Criminal Procedure Code. The petitioners, armed with this decision, moved an application before the Metropolitan Magistrate on December 22, 1976, contending that all proceedings, after the dismissal of the complaint by order dated January 6, 1972, were without jurisdiction in the light of the law laid down by this Court and requested the magistrate to drop further proceedings. The learned Metropolitan Magistrate accepted this contention and by his order dated July 16, 1977 dropped the proceedings against the petitioners. 6. Aggrieved by this order, the respondents filed a revision before the Sessions Judge, New Delhi. The Additional Sessions Judge, New Delhi, to whom this case stood transferred, reversed the decision of the Magistrate by his order dated July 7, 1978 and held that : So far as Article 141 of the Constitution of India and the ratio of these decisions is concerned, there can be no dispute whatsoever. At the same time a pronouncement as to the position of law in a judicial decision by the Supreme Court cannot be treated as a sort of legislation by the Parliament giving retrospective effect as to enjoin reopening of all matters which have already become final and closed. 7. Aggrieved by this order the petitioners moved the Delhi High Court under Article 227 of the Constitution of India read with Section 482 of the Code of Criminal Procedure, to quash further proceedings, relying upon the decision of this Court mentioned above and contending that the order of the Sessions Judge was wrong. This revision petition was dismissed in limine by the High Court on August 9, 1978, observing : I find no sufficient reason to interfere with the impugned order. Dismissed. It is against this order that this appeal has been filed. 8. The first question to be considered is whether the magistrate could have recalled his order. It cannot be disputed that the magistrate has powers to dismiss a complaint and discharge the accused when the complainant is absent. In Ram Prosad Maitra v. Emperor (AIR 1928 Cal. 569 : 48 CLJ 90 : 29 Cri LJ 798) a Division Bench of the Calcutta High Court had to consider the question whether the Sessions Judge was justified in directing the complaint to be sent back to the Magistrate for further enquiry when the complaint was dismissed under Section 203 of the Criminal Procedure Code. Answering the question in the negative, it was observed : In a case like this, where the complainant does not choose to be present, he cannot be heard afterwards to say that the matter should be sent back to the magistrate for further enquiry. This judgment indirectly recognises the power in a magistrate to dismiss a complaint for default. We agree with conclusion. 9. Section 249 of the Criminal Procedure Code enables a magistrate to discharge the accused when the complainant is absent and when the conditions laid down in the said section are satisfied. Section 256(1) of the Criminal Procedure Code enables a magistrate to acquit the accused if the complainant does not appear. Thus, the order of dismissal of a complaint by a criminal court due to the absence of a complainant is a proper order. But the question remains whether a magistrate can restore a complaint to his file by revoking his earlier order dismissing it for the non-appearance of the complainant and proceed with it when an application is made by the complainant to revive it. A second complaint is permissible in law if it could be brought within the limitations imposed by this Court in Pramatha Nath Taluqdar v. Saroj Ranjan Sarkar (1962 Supp 2 SCR 297 : AIR 1962 SC 876 : 1962 (1) Cri LJ 770). Filing of a second complaint is not the same thing as reviving a dismissed complaint after recalling the earlier order of dismissal. The Criminal Procedure Code does not contain any provision enabling the criminal court to exercise such an inherent power. 10. In B.D. Sethi v. V.P. Dewan (1971 DLT 162) a Division Bench of the Delhi High Court held that a magistrate could revive a dismissed complaint since the order dismissing the complaint was not a judgment or a final order. In paragraph 9, the court observes as follows : 9. As long as the order of the magistrate does not amount to a judgment or a final order there is nothing in the Code of Criminal Procedure prohibiting the magistrate from entertaining a fresh application asking for the same relief on the same facts for from reconsidering that order. During the course of the proceedings, a magistrate has to pass various interlocutory orders and it will not be correct to say that he has no jurisdiction to reconsider them...... We would like to point out that this approach is wrong. What the court has to see is not whether the Code of Criminal Procedure contains any provision prohibiting a magistrate from entertaining an application to restore a dismissed complaint, but the task should be to find out whether the said Code contains any provision enabling a magistrate to exercise an inherent jurisdiction which he otherwise does not have. It was relying upon this decision that the Delhi High Court in this case directed the magistrate to recall the order of dismissal of the complaint. The Delhi High Court referred to various decisions dealing with Section 367 (old Code) of the Criminal Procedure Code as to what should be the contents of a judgment. In our view, the entire discussion is misplaced. So far as the accused is concerned, dismissal of a complaint for non-appearance of the complainant or his discharge or acquittal on the same ground is a final order and in the absence of any specific provision in the Code, a magistrate cannot exercise any inherent jurisdiction. 11. For our purpose, this matter is now concluded by a judgment of this Court in the case of Bindeshwari Prasad Singh v. Kali Singh ((1977) 1 SCR 125 : (1977) 1 SCC 57 : 1977 SCC (Cri) 33 : AIR 1977 SC 2432). We may usefully quote the following passage at page 126 of the Reports : (SCC pp. 59-60, para 4) Even if the magistrate had any jurisdiction to recall this order, it could have been done by another judicial order after giving reasons that he was satisfied that a cases was made out for recalling the order. We, however, need not dilate on this point because there is absolutely no provision in the Code of Criminal Procedure of 1898 (which applies to this case) empowering a magistrate to review or recall an order passed by him. Code of Criminal Procedure does contain a provision for inherent powers, namely, Section 561-A which, however, confers these powers on the High Court and the High Court alone. Unlike Section 151 of Civil Procedure Code, the subordinate criminal courts have no inherent powers. In these circumstances, therefore, the learned magistrate had absolutely no jurisdiction to recall the order dismissing the complaint. The remedy of the respondent was to move the Sessions Judge or the High Court in revision. In fact, after having passed the order dated November 23, 1968, the Sub-divisional Magistrate became functus officio and had no power to review or recall that order on any ground whatsoever. In these circumstances, therefore, the order even if there be one, recalling order dismissing the complaint, was entirely without jurisdiction. This being the position, all subsequent proceedings following upon recalling the said order, would fall to the ground including order dated May 3, 1972, summoning the accused which must also be treated to be a nullity and destitute of any legal effect. The High Court had not at all considered this important aspect of the matter which alone was sufficient to put an end to these proceedings. It was suggested by Mr D. Goburdhan that the application given by him for recalling the order of dismissal of the complaint would amount to a fresh complaint. We are, however, unable to agree with this contention because there was no fresh complaint and it is now well settled that a second complaint can lie only on fresh facts or even on the previous fats only if a special case is made out. This has been held by this Court in Pramatha Nath Taluqdar v. Saroj Ranjan Sarkar (1962 Supp 2 SCR 297 : AIR 1962 SC 876 : 1962 (1) Cri LJ 770). For these reasons, therefore, the appeal is allowed. The order of the High Court maintaining the order of the magistrate dated May 3, 1972 is set aside and the order of the magistrate dated May 3, 1972 summoning the appellant is hereby quashed. 12. When the matter went before the High Court, the decision of this Court referred above must have been brought to its notice, since the order by the Additional Sessions Judge refers to it. We would have been happy if the High Court had considered the matter in some detail especially when its attention was drawn to this decision instead of dismissing the revision in limine. The observations of the Sessions Judge, extracted above, discloses a confusion of thought about the effect of a decision rendered by this Court and a misreading of Article 141 of the Constitution. There is nothing like any prospective operation alone of the law laid down by this Court. The law laid down by this Court applies to all pending proceedings. If the Sessions Judge had expressed his helplessness because of the earlier order of the High Court binding on him and had allowed the revision on that ground, we could have understood the reasoning behind it. He got rid of the effect of this Court's judgment by observing that a decision by this Court cannot be treated as "a sort of legislation by Parliament" and thus overlooked the binding nature of the law declared by this Court, mandating under Article 141, every court subordinate to this Court to accept it. The High Court could have, if it had examined the matter, corrected the error into which the Sessions Judge fell. 13. The sweep of Article 141 of the Constitution, so far as the judgments of this Court are concerned, came up for consideration before this Court recently in Shenoy and Co. v. CTO ((1985) 2 SCC 512), to which one of us was a party. It is not necessary to refer to the facts of that case, in detail. Suffice it to say that the contention that the law laid down by his Court in an appeal field by the State would not bind the other parties against whom the State of Karnataka did not file appeals from a common judgment, was repelled by this Court in the following word : (SCC pp. 521-22, paras 22-23) It is, therefore, idle to contend that the law laid down by this Court in that judgment would bind only the Hansa Corporation and not the other petitioners against whom the State of Karnataka had not filed any appeal. To do so is to ignore the binding nature of a judgment of this Court under Article 141 of the Constitution. Article 141 reads as follows : The law declared by the Supreme Court shall be binding on all courts within the territory of India. A mere reading of this article brings into sharp focus its expanse and its all-pervasive nature. In cases like this, where numerous petitions are disposed of by a common judgment and only one appeal is filed, the parties to the common judgment could very well have and should have intervened and could have requested the court to hear them also. They cannot be heard to say that the decision was taken by this Court behind their back or profess ignorance of the fact that an appeal had been filed by the State against the common judgment. #* * *## To contend that this conclusion applies only to the party before this Court is to destroy the efficacy and integrity of the judgment and to make the mandate of Article 141 illusory. But setting aside the common judgment of the High Court, the mandamus issued by the High Court is rendered ineffective not only in one case but in all cases. Normally, when several matters are disposed of by a common judgment, and the defeated party files only one appeal against one such matter and succeeds in that matter, he would still be faced with the plea of finality of the judgment based on res judicata by those against whom appeals were not filed. But this plea did not find favour with this Court in the above case. It was held that the judgment rendered by this Court in one appeal, took away the finality of common judgment even against those against whom appeals were not filed because of the all-pervasive operations of Article 141. 14. We do not think it necessary to probe further into the facts of this case an lengthen this judgment, for one good reason; this case has moved along the files of various courts for more than 15 years and it is high time that we give it a decent burial. In view of the law laid down by his Court in Bindeshwari Prasad Singh case ((1979) 2 SCR 476 : (1979) 1 SCC 380 : AIR 1979 SC 478), we set aside the order of the High Court, allow this appeal and restore the order of the magistrate, dated January 6, 1972 dismissing the complaint.