Gujarat High Court High Court

Bikhubhai Ranchodji Desai vs State Of Gujarat on 21 September, 1965

Gujarat High Court
Bikhubhai Ranchodji Desai vs State Of Gujarat on 21 September, 1965
Equivalent citations: AIR 1967 Guj 11
Bench: V Raju


JUDGMENT

(1) In this case, the learned Sessions Judge of Bulsar at Navsari has convicted the Appellant, but he has acted on the evidence recorded by his predecessor, namely, the Extra Additional Sessions Judge, Surat. Section 350 of the Criminal Procedure Code applies only to Magistrates and not to the Sessions Judges, as observed by their Lordships of the Supreme Court in Pyare Lal v. State of Punjab, AIR 1962 SC 690 at p. 692. The conviction and sentence are, therefore, set aside, and it is ordered that there should be a re-trial.

(2) Appeal allowed;

(3) Retrial ordered.