Supreme Court of India

Surendra Singh And Others vs The State Of Uttar Pradesh on 16 November, 1953

Supreme Court of India
Surendra Singh And Others vs The State Of Uttar Pradesh on 16 November, 1953
Equivalent citations: 1954 AIR 194, 1954 SCR 330
Author: V Bose
Bench: Bose, Vivian
           PETITIONER:
SURENDRA SINGH AND OTHERS

	Vs.

RESPONDENT:
THE STATE OF UTTAR PRADESH

DATE OF JUDGMENT:
16/11/1953

BENCH:
BOSE, VIVIAN
BENCH:
BOSE, VIVIAN
MUKHERJEA, B.K.
BHAGWATI, NATWARLAL H.

CITATION:
 1954 AIR  194		  1954 SCR  330
 CITATOR INFO :
 F	    1974 SC1880	 (10)
 RF	    1988 SC 371	 (5)


ACT:
 Practice-Judgment-Case	 heard by two Judges-Judgment  signed
 by both-Death of one of them-Delivery by the other- Validity
 of  judgment Allahabad High Court Rules, 1952,	 Chap.	 VII,
 rr. 1-4.



HEADNOTE:
Where  a  case was heard by a Bench of two  Judges  and	 the
judgment was signed by both of them but it was delivered  in
court  by  one of them after the death of the  other:  Held,
that there was no valid judgment and the case should be	 re-
heard.
A  judgment is the final decision of the court intimated  to
the parties and the world at large by formal  "pronouncement
or  "delivery"	in  open  court	 and  until  a	judgment  is
delivered the judges have a right to change their mind.
Firm Gokal Chand v. Firm Nand Ram (A.I.R. 1938 P.C. 292) and
Mahomed Akil v. Asadunnissa Bibee (9 W. R. 1 F.B.)  referred
to.



JUDGMENT:

CRIMINAL APPELLATE JURISDICTION: Criminal Appeal No. 34 of
1953.

Appeal from the Judgment and Order dated the 5th January,
1953, of the High Court of Judicature at Allahabad (Lucknow
Bench), Lucknow (Kidwai and Bhargava JJ.) in Criminal Appeal
Register No. 24 of 1952 and Capital Sentence Register No. 4
of 1952 arising out of the Judgment and Order dated the 19th
January 1952, of the Court of the Sessions Judge, Sitapur,
in Sessions Case No. 97 of 1951.

Jai Gopal Sethi (K. P. Gupta, with him) for the appellant.
G.C. Mathur and Onkar Nath Srivastava for the respondent.
1953. November 16. The Judgment of the Court was delivered
by
BOSE J.We have three appellants before us. All were
prosecuted for the murder of one Babu Singh. Of these,
Surendra Singh alone was convicted of the murder and was
sentenced to death. The other two were convicted under
section 225, Indian Penal Code. Each was sentenced
331
to three years’ rigorous imprisonment and to a fine of Rs.

200.
All three appealed to the High Court at Allahabad (Lucknow
Bench) and the appeal was heard on Filth December, 1952, by
Kidwai and Bhargava JJ. Judgment was reserved. Before it
could be delivered Bhargava J. was transferred to Allahabad.
While there he dictated a, “judgment” purporting to do so on
behalf of himself and his brother Judge, that is to say it
purported to be a joint judgment : he used the pronoun “we”
and not “I”. He signed every page of the “judgment” as well
as at the end but did not date it. He then sent this to
Kidwai J. at Lucknow. He died on 24th December, 1962,
before the “judgment” was delivered. After his death, on
5th January, 1953, his brother Judge Kidwai J. purported to
deliver the “judgment” of the court. He signed it and dated
it. The date he placed on it was 5th January, 1953,
Bhargava J.’s signature was still there and anyone reading
the judgment and not knowing the facts would conclude that
Bhargava J. was a party to the delivery on 5th January,
1953. The appeal was dismissed and the sentence of death
was confirmed. The question is whether this “judgment”
could be validly delivered after the death of one of the two
Judges who heard the appeal.

The arguments covered a wide range but we intend to confine
ourselves to the facts of this case and only deal with the
narrower issues which arise here.

Delivery of judgment is a solemn act which carries with it
serious consequences for the person or persons involved. In
a criminal case it often means the difference between
freedom and jail, and when there is a conviction with a
sentence of imprisonment, it alters the status of a prisoner
from an under-trial to that of a convict; also the term of
his sentence starts from the moment judgment is delivered.
It is therefore necessary to know with certainty exactly
when these consequences start to take effect. For that
reason rules have been drawn up to determine the manner in
which and the time from when the decision is to take effect
and crystal
332
lise into an act which is thereafter final so far as the
court delivering the judgment is concerned.
Now these rules are not all the same though, they are
designed to achieve the same result. The Criminal Procedure
Code takes care of courts subordinate to the High Court.
Section 366 and 424 deal with them. The High Courts have
power to make their own rules. The power is now conferred,
or rather continued, under article 225 of the Constitution.
The Allahabad High Court framed its present set of Rules in
1952. They came into force on the 15th of September in that
year. We are concerned with the following in Chapter VII
dealing with the judgment and decree, namely rules 1.4.
These rules provide for four different situations: (1) for
judgments which are pronounced at once as soon as the case
has been heard; (2) for those which are pronounced on some
future date, (3) for judgments which are oral, and (4) for
those which are written. These rules use the word “pro-
nounced” in some places and “delivered” in others. Counsel
tried to make capital out of this and said that a judgment
had to be both “pronounced” and “delivered” and that they
were two different things.

We do not intend to construe these rules too technically
because they are designed, as indeed are all rules, to fur-
ther the ends of justice and must not be viewed too narrow-
ly; nor do we desire to curtail the jurisdiction which the
Privy Council point out is inherent in courts to make good
inherent defects caused by accidents such as death. As this
decision of the Judicial Committee was relied on in the
arguments we will quote the passage which is relevant here.
It is at page 295 of Firm Gokal Chand v. Firm Nand Ram(1).
The facts are not the same as here because the judgment was
actually delivered in open court and both the judges who
constituted the Bench were present and concurred in it. But
before it could be signed, one Judge went on leave.
(1) A.I.R. 1938 P.C. 292.

333

The rules required the judgment to be signed and dated at
the time that it was pronounced. Their Lordships said:-
“The rule does not say that if its requirements are not
complied with the judgment shall be a nullity. So startling
a result would need clear and precise words. Indeed the
rule does not even state any definite time in which it is to
be fulfilled. The time is left to be defined by what is
reasonable. The rule from its very nature is not intended
to affect the rights of parties to a judgment. It is
intended to secure certainty in the ascertainment of what
the judgment was. It is a rule which Judges are required to
comply with for that object. No doubt in practice Judges do
so comply, as it is their duty to do. But accidents may
happen. A Judge may die after giving judgment but before he
has had a reasonable opportunity to sign it. The court must
have inherent jurisdiction to supply such a defect. The
case of a Judge who has gone on leave before signing the
judgment may call for more comment, but even so the
convenience of the court and the interest of litigants must
prevail. The defect is merely an irregularity. But in
truth the difficulty is disposed of by sections 99 and 108,
Civil Procedure Code.”

That was a civil case. This is a criminal one. But section
537 of the Criminal Procedure Code does much the same thing
on the criminal side as sections 99 and 108 do on the civil.
The principle underlying them is the same. But even after
every allowance is made and every effort taken to avoid
undue technicality the question still remains what is a
judgment, for it is the “judgment” which decides the case
and affects the rights and liberties of the parties; that is
the core of the matter and, as the Privy Council say, the
whole purpose of these rules is to secure certainty in the
ascertainment of what the judgment was. The question as-
sumes more importance than ever in a criminal case because
of section 369 of the Criminal Procedure Code which provides
that
334
“Save as otherwise provided by this Code or by any other law
for the time being in force or, in the case of a High Court,
by the Letters Patent or other instrument constituting such
High Court, no court, when it has signed its judgment, shall
alter or review the same except to correct a clerical
error.”

In our opinion, a judgment within the meaning of these
sections is the final decision of the court intimated to the
parties and to the world at large by formal “pronouncement”
or “delivery” in open court. It is a judicial act which
must be performed in a judicial way. Small irregularities
in the manner of pronouncement or the mode of delivery do
not matter but the substance of the thing must be there :
that can neither be bluffed nor left to inference and con-
jecture nor can it be vague. All the rest the manner in
which it is to be recorded, the way in which it is to be
authenticated the signing and the sealing, all the rules de-
signed to secure certainty about its content and matter@an
be cured; but not the hard core, namely the formal intima-
tion of the decision and its contents formally declared in a
judicial way in open court. The exact way in which this is
clone does not matter. In some courts the judgment is
delivered orally or read out, in some only the operative
portion is pronounced, in some the judgment is merely signed
after giving notice to the parties and laying the draft on
the table for a given number of days for inspection.

An important point therefore arises. It is evident
that the decision which is so pronounced or intimated must
be a declaration of the mind of the court as it is at the
time of pronouncement. We lay no stress on the mode or
manner of delivery, as that is not of the essence, except to
say that it must be done in a judicial way in open court.
But, however, it is done it must be an expression of the
mind of the court at the time of delivery. We say this
because that is the first judicial act touching the judgment
which the court performs after the hearing. Everything else
up till then is done out of court and is not intended to be
the operative act which sets all the consequences which
follow
335
on the judgment in motion. Judges may, and often do, dis-
cuss the matter among themselves and reach a tentative
conclusion. That is not their judgment. They may write and
exchange drafts. Those are not the judgments either, how-
ever heavily and often they may have been signed. The final
operative act is that which is formally declared in open
court with the intention of making it the operative decision
of the court. That is what constitutes the “judgment”.
Now up to the moment the judgment is delivered Judges have
the right to change their mind. There is a sort of locus
paniteniea, and indeed last minute alterations sometimes do
occur. Therefore, however, much a draft judgment may have
been signed beforehand, it is nothing but a draft till
formally delivered as the judgment of the court. Only then
does it crystallise into a full fledged judgment and become
operative. It follows that the Judge who “delivers” the
judgment, or causes it to be delivered by a brother Judge,
must be in existence as a member of the court at the moment
of delivery so that he can, if necessary, stop delivery and
say that he has changed his mind. There is no need for him
to be physically present in court but he must be in
existence as a member of the court and be in a position to
stop delivery and effect an alteration should there be any
last minute change of mind on his part. If he hands in a
draft and signs it and indicates that he intends that to be
the final expository of his views it can be assumed that
those are still his views at the moment of delivery if he is
alive and in a position to change his mind but takes no
steps to arrest delivery. But one cannot assume that he
would not have changed his mind if he is no longer in a
position to do so. A Judge’s responsibility is heavy and
when a man’s life and liberty hang upon his decision nothing
can be left to chance or doubt or conjecture; also, a
question of public. policy is involved. As we have
indicated, it is frequently the practice to send a draft,
sometimes a signed draft, to a brother Judge who also heard
the case. This may be merely for his information, or for
consideration and criticism. The mere signing of the
336
draft does not necessarily indicate a closed mind. We feel
it would be against public policy to leave the door open for
an investigation whether a draft sent by a Judge was indend-
ed to embody his final and unalterable opinion or was only
intended to be a tentative draft sent with an unwritten
understanding that he is free to change his mind should
fresh light dawn upon him before the delivery of judgment.
Views similar to this were expressed by a Full Bench of
the Calcutta High Court consisting of nine Judges in the
year 1867 in Mahomed Akil v. Asadunnissa Bibee(1). In that
case, three of the seven Judges who constituted the Bench
handed in signed judgments to the Registrar of the court.
Before the judgment could be delivered, two of them retired
and one died. A Full Bench of nine Judges was convened to
consider whether the drafts of those three Judges could be
accepted as judgments of the court. Seton-Kerr J., who had
heard the case along with them, said–

“Certainly as far as I can recollect, they appeared to
have fully made up their minds on a subject which they had
very seriously considered, and on which they had abundant
opportunities of forming a final determination. I am,
however. not prepared to say that they might not on further
consideration have changed their opinions…” (p. 13).
Despite this, all nine Judges were unanimous in holding
that those three opinions could not be regarded as judgments
in the formal sense of the term. In our opinion, Jackson J.
expressed the law aright in these words:-

“I have however always understood that it was necessary
in strict practice that judgments should be delivered and
pronounced in open court. Clearly, we are met today for the
first and only time to give judgment in these appeals; and
it appears to me, beyond question, that Judges who have died
or have retired from the court cannot join in the
(1) 9 W.R.I. (F.B.)
337
judgment which is to be delivered today, and express their
dissent from it.” (p. 5).

Peacock C.J. pointed out at page 30:

“The mere arguments and expressions of opinion of individual
Judges, who compose a court, are not judgments. A judgment
in the eye of the law is the final decision of the whole
court. It is not because there are nine Judges that there
are nine judgments. When each of the several Judges of whom
a simple court is composed separately expresses his opinion
when they are all assembled, there is still but one
judgment, which is the foundation for one decree. If it
were otherwise, and if each of the memoranda sent in on the
present occasion were a judgment, there would be nine
judgments in one case, some deciding one thing and some
another, and each Judge would have to review his own
judgment separately, if a review should be applied for. ”
We do not agree with everything which fell from the
learned Chief Justice and the other Judges in that case but,
in our opinion, the passages given above embody the true
rule and succinctly explain the reasons for it.
As soon as the judgment is delivered, that becomes the
operative pronouncement of the court. The law then provides
for the manner in which it is to be authenticated and made
certain. The rules regarding this differ but they do not
form the essence of the matter and if there is irregularity
in carrying them out it is curable. Thus, if a judgment
happens not to be signed and is inadvertently acted on and
executed, the proceedings consequent on it would be valid
because the judgment, if it can be shown to have been
validly delivered, would stand good despite defects in the
mode of its subsequent authentication.

After the judgment has been delivered provision is made for
review. One provision is that it can be freely altered or
amended or even changed completely without further
formality, except notice to the parties and a rehearing on
the point of change should that be necessary, provided it
has not been signed. Another is that after signature
L/B(D)2SCI-8
338
a review properly so called would lie in civil cases but
none in criminal; but the review, when it lies, is only
permitted on very narrow grounds. But in this case the mere
fact that a Judge is dead and so cannot review his judgment
does not affect the validity of the judgment which has
already been delivered and has become effective. For this
reason there is a distinction between judgments which have
not been delivered and so have not become operative and
those which have. In the former case, the alteration is out
of court. It is not a judicial act. It is only part of a
process of reaching a final conclusion; also there is no
formal public declaration of the Judges’ mind in open court
and consequently there is no “judgment’ which can be acted
upon. But after delivery the alteration cannot be made
without notice to the parties and the proceeding must take
place in open court, and if there is no alteration there is
something which is final and conclusive and which can at
once be acted upon. The difference is this. In the one
case, one cannot know, and it would be against public policy
to enquire, whether the draft of a judgment is the final
conclusion of the Judge or is only a tentative opinion
subject to alteration and change. In the second case, the
Judge has publicly declared his mind and cannot therefore
change it without notice to the parties and without hearing
them afresh when that is necessary; and if there is no
change the judgment continues in force. By change we mean
an alteration of the decision and not merely the addition or
subtraction of part of the reasoning.

Our conclusion is that the judgment which Kidwa,i J.
purported to deliver on 5th January, 1953, was not a valid
judgment because the other member of the Bench died before
it could be delivered.

The appeal is allowed and the order of the High Court which
purports to be its judgment is set aside. As it is no
longer possible for the Bench which heard the appeal and the
confirmation proceedings to deliver a valid judgment
339
we send the case back to the High Court for re-hearing and
delivery of a proper judgment.

1953. November 23. BOSE J.The order for stay dated the
25th May, 1953, has now expended itself. The death sentence
cannot be carried out as there is no valid decision of the
appeal and no valid confirmation. The position regarding
that is as it was when the appeal was, made to the High
Court. The second and the third appellants will surrender
to their bail as they are now relegated to the position
which they occupied when the appeal was filed in the High
Court.

Appeal allowed.

Agent for the appellant :    Naunit Lal.
Agent for the respondent: C. P. Lal.