Calcutta High Court High Court

Surat Lall Chowdhry vs Emperor on 21 January, 1902

Calcutta High Court
Surat Lall Chowdhry vs Emperor on 21 January, 1902
Author: S A Harington
Bench: Stevens, Harington


JUDGMENT

Stevens and Harington, JJ.

1. The appellants in this case have been convicted of dacoity under Section 395 of the Indian Penal Code and have been sentenced to various terms of imprisonment and amounts of fine.

2. The appeal was admitted on the ground that there appeared to have been a non-compliance on the part of the Sessions Judge with the provisions of Sub-Section (8) of Section 526 of the Criminal Procedure Code, inasmuch as before the commencement of the trial the appellants, who then occupied the position of accused persons, notified to the Court of Session their intention to make an application for the transfer of the case under the provisions of Section 526 and applied to the Court to exercise its powers of postponement in order to afford them a reasonable time for the application being made and an order being made thereon, and the Court refused to exercise these powers. The learned Sessions Judge was called upon for an explanation with reference to the allegations made in the petition of appeal with regard to H this matter, and it appears from the explanation which he has submitted, that in fact an application was made by the appellants on the 18th July 1901, which was the date fixed for the trial, for the postponement of the case, amongst other reasons, to enable the appellants’ to apply to this Court for the transfer of the case. The learned Sessions Judge says that he did not think it proper to postpone the trial at such a stage, as a large number of witnesses were in attendance and a postponement would have caused inconvenience to the Court and to the public and expense to the Government. The learned Judge observes that, if the appellants really wished to move the High Court, they had ample time to do so. As we understand, he refers to the time preceding the date on which the application was made.

3. It is contended for the appellants that under the provisions of Sub-Section (8) of Section 526 the Court had no option to grant or to refuse postponement, but was bound to postpone the case for a reasonable time. In support of that contention the case of Queen-Empress V. Gayitri Prosunno Ghosal (1888) I. L. R. 15 Calc. 455. has been cited. We think that there is no doubt that the learned Sessions Judge was bound to grant the application for postponement for a reasonable time.

4. For the Crown the learned Deputy Legal Remembrancer has referred us to the case of the Queen-Empress v. Virusami (1896) I. L. R. 19 Mad. 375 as authority for the proposition that an order for postponement need not as a matter of course be granted when there is sufficient time for the application for transfer being made and an order being obtained thereon. We observe, however, that there is an essential difference between the Madras case and the case now before us. In the Madras case it was held that on the date when the application for postponement was made the interval between that date and the date fixed for the trial was sufficient to admit of making an application to the High Court and for obtaining an order thereon. In. the present case when the application was made, there was obviously not time; for applying to the High Court and still less for obtaining an order of transfer before the commencement of the trial, for the application was not made until the very date fixed for the trial. The law does not require that an application for postponement under Sub-Section (8) of Section 526, or an application to the High Court for transfer, should be made within any particular period before the date fixed for the hearing. It requires only that the party should notify to the Court before which the case is pending before the commencement of the hearing his intention to make an application for the transfer of the case; and it seems clear to us, that if such an intention is notified at however short a time before the commencement of the hearings the Court before which the case is pending is bound to exercise its powers of postponement or adjournment without reference to any opportunity that the party might have had of making an application at some earlier time. We must, therefore, hold, as was held in the case of Queen-Empress v. Gayitri Prosunno Ghosal (1888) I. L. R. 15 Calc. 455., to which we have referred, that the refusal to grant the application for postponement was illegal and that the whole of the proceedings that followed cannot be supported.

5. We therefore set aside the convictions and sentences in this case, and we direct that the case be re-tried. We think it is desirable that the case should be tried by another Court and we therefore direct that it be transferred for trial to the Sessions Judge of Tirhoot.