Mobile View
Main Search Forums Advanced Search Disclaimer
Cites 3 docs
The Manipur Municipalities Act, 1994.
Amir vs Emperor on 24 March, 1925
Kashmiri Lal vs Emperor on 12 May, 1921
Citedby 20 docs - [View All]
Sheo Ji Singh And Ors. vs The Deputy Director Of ... on 28 September, 1973
Municipal Board, Through The ... vs Banwari Lal on 25 April, 1939
Zila Parishad (District Board) vs Smt. Shanti Devi And Anr. on 2 February, 1965
Jokhan vs Ram Deo And Ors. on 15 April, 1966
Harinath vs Ram Pratap Singh And Anr. on 4 January, 1968

Loading...
User Queries
Allahabad High Court
Mathura Prasad vs Municipal Board on 18 February, 1926
Equivalent citations: 94 Ind Cas 136
Author: Daniels
Bench: Daniels

JUDGMENT

Daniels, J.

1. This case has been referred by the Additional Sessions Judge of Mainpuri on the ground that an order of continuing fine purporting to be passed under Section 307 (b) of the U. P Municipalities Act is illegal. The Magistrate convicted the accused of constructing a culvert without the permission of the Municipal Board and fined him Rs. 20. At the same time he ordered the accused to remove the culvert and directed that if he failed to do so he would have to pay a daily fine of Re. 1 so long as it was not removed. The learned Magistrate in his explanation justifies the order as covered by Section 307 (6). The provisions of this section are constantly misunderstood by Magistrates in spite' of their effect having been pointed out more than once by this Court. Section 307 (6) says that the offender shall be liable on conviction before a Magistrate to a daily fine for every day after the date of the first conviction during which the offender is proved to have persisted in the offence. This clearly implied that there must be a separate prosecution and a separate conviction after the accused has failed to comply with the order and has rendered himself liable to a continuing fine. A Magistrate cannot at the time of the original conviction pass an order in respect of a future offence. This was already laid down by this Court in Amir Hasan Khan v. Emperor 46 Ind. Cas. 150 : 40 A. 569 : 16 A.L.J. 527 : 19 Cr.L.J. 694 and again in Kashmiri Lal v. Emperor 63 Ind. Cas. 410 : 43 A. 644 : 19 A.L.J. 541 : 22 Cr.L.J. 650 : 3 U.P.L.R. (A.) 175. I accordingly accept the reference and set aside that part of the Magistrate's order which imposes a daily fine on the accused.