2019 INSC 0133 1 NON­REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NO. 1104 OF 2011 Mahesh Dube      ...Appellant(s) Versus Shivbodh and Ors.    ...Respondent(s) J U D G M E N T Deepak Gupta, J. 1. Shankar   Prasad   Dube,   father   of   the   respondents   was   a tenant of Prayag Prasad Dube, father of the appellant.  A suit for eviction   on   account   of   non­payment   of   rent   was   filed   by   Prayag Prasad Dube against Shankar Prasad.   The suit was decreed.   In execution of the decree, possession of the house was delivered to Prayag Prasad Dube on 26.11.1985, and he, put his own lock on the   house.     On   the   night   intervening   on   26.11.1985   and 27.11.1985,   the   respondents   herein   along   with   their   father Shankar   Prasad   Dube   and   grandmother   trespassed   into   the 2 house of Prayag Prasad Dube and forcibly took possession of the house.     Thereafter,   Prayag   Prasad   Dube   lodged   a   report   against the   respondents   and   their   father   and   grandmother   Gomti   Devi. Charges   were   framed   against   the   accused.     Gomti   Devi   died during the pendency of the trial and the respondents along  with their   father   Shankar   Prasad   Dube   were   convicted   by   the   Trial Court   under   Section   448   of   I.P.C.     The   Trial   Court   while convicting the respondents and their father also directed that the case propertybe handed over to the complainant. 2. Thereafter, the respondents and their father filed an appeal before   the   Sessions   Judge   which   was   dismissed   on   18.11.1997. After dismissal of the appeal, the father of the present appellant filed   an   application   under   Section   456   Cr.P.C.   for   handing   over the   possession   of   the   property   to   him.     The   Trial   Court   rejected the application only on the ground that it had been filed beyond the   period   of   30   days   from   the   date   of   order   of   the   Appellate Court.     ARevision   Petition   was   filed,which   was   dismissed.     A petition   under   Section   482   Cr.P.C.   was   filed   before   the   High Court  and  the   same  was  also  dismissed on  19.09.2008.    Hence, this appeal.   3 3. Section 456 of the Cr.P.C. reads as follows: “ 456.   Power   to   restore   possession   of immovable property. ­ (1) When   a   person   is   convicted   of   an   offence attended   by   criminal   force   or   show   of   force   or   by criminal intimidation, and it appears to the Court that,   by   such   force   or   show   of   force   or intimidation, any person has been dispossessed of any   immovable   property,   the   Court   may,   if   it thinks   fit,   order   that   possession   of   the   same   be restored   to   that   person   after   evicting   by   force,   if necessary,   any   other   person   who   may   be   in possession of the property: Provided   that   no   such   order   shall   be   made   by the   Court   more   than   one   month   after   the   date   of the conviction. (2) Where the Court trying the offence has not made an order under sub­section (1), the Court of appeal,   confirmation   or   revision   may,   if   it   thinks fit, make such order while disposing of the appeal, reference or revision, as the case may be. (3) Where an order has been made under sub­ section   (1),   the   provisions   of   section   454   shall apply  in   relation   thereto   as  they   apply   in   relation to an order under section 453. (4) No   order   made   under   this   section   shall prejudice   any   right   or   interest   to   or   in   such immovable   property   which   any   person   may   be able to establish in a civil suit.” A   bare   reading   of   the   Sub­Section   1   of   Section   456   clearly indicates that the Trial Court can pass an order for restoration of the   possession   of   the   property   to   the   person   who   was   forcibly dispossessed.  The proviso no doubt lays down that no such order shall be passed after one month of the date of conviction.   4 4. In   this   case,   the   Trial   Court   while   convicting   the   accused had   passed   an   order   directing   restoration   of   the   property   to   the complainant   Shankar   Prasad   Dube.     In   the   order,   it   has   been stated   that   the   property   in   the   case   be   handed   over   to   the petitioner Prayag  Prasad Dube.   Keeping  in view of the nature of the   dispute,   there   is   no   other   case   property   except   the   property whose possession was forcibly taken by the respondents and their father.Therefore,   no   separate   order   was   required   directing restoration   of   possession   since   such   an   order   had   been   passed while convicting the respondents and their father. 5. It   seems   that   after   the   appeal   was   filed,   the   order   directing restoration of the possession was not given effect to.  We may also make   reference   to   Sub­Section   2   of   Section   456   Cr.P.C.   which provides   that   if   the   Court   trying   the   offence   has   not   made   such an   order,   the   Court   of   appeal,   confirmation   or   revision   can   also make   such   an   order   while   disposing   of   the   proceedings   pending before it.  No limitation has been provided for the higher courts to make   such   order.     In   this   behalf,   reference   may   be   made   to   the 5 judgment   of   this   Court   in   H.   P.   Gupta   v.   Manohar   Lal   AIR 1979 S.C. 443. 6. In the present case, after the appeal filed by the respondents and   their   father   was   dismissed,   the   father   of   the   present appellant applied for handing over possession to him in terms of the   order   already   passed   by   the   Trial   Court   while   convicting   the respondents   and   their   father,   in   which   eventually,   the   limitation of 30 days would not apply.  It would apply only if the Trial Court had   not   passed   any   order   in   respect   of   the   case   property   while convicting the accused.   7. In   view   of   the   above   discussion,   the   present   appeal   is allowed.     The   order   of   the   High   Court   in   Miscellaneous   Criminal Case   No.7799   of   1998   dated   19.09.2008,   the   order   of   the Sessions   Court   in   Criminal   Revision   No.234   of   1998   dated 02.09.1998, the order of the Trial Court in M. J. C. No.1 of 1998 dated 01.05.1998 are set aside and the respondents are directed to   handover   the   possession  of   the   property,   which   is  the   subject matter   of   the   case   and   from   which   the   appellant   and   his   father were  forcibly  dispossessed,  to   the   appellant   within   one  month   of 6 the service by a certified copy of this order upon the respondents. The appeal is allowed accordingly in the aforesaid terms. Pending application(s), if any, stand(s) disposed of. ………………………..J. (Sanjay Kishan Kaul) …………………………J. (Deepak Gupta) New Delhi February 12, 2019