High Court Patna High Court

Basdeo Koiri And Anr. vs Emperor on 27 September, 1937

Patna High Court
Basdeo Koiri And Anr. vs Emperor on 27 September, 1937
Equivalent citations: 172 Ind Cas 944
Author: M Lall
Bench: M Lall


ORDER

Manohar Lall, J.

1. This is an application on behalf of the petitioners against the summary order of dismissal of their appeal by the learned Sessions Judge of Gaya. The learned Judge was asked to submit an explanation on the facts stated in para. 8 and in ground No. 1 of the application to this Court, namely:

that on July 16, 1937, the learned Sessions Judge dismissed the appeal summarily apparently under Section 421, Criminal Procedure Code, but without hearing the petitioner’s Pleader in support thereof or even without giving them a reasonable opportunity of being so heard at any stage of the appeal.

2. The learned Sessions Judge has submitted an explanation which is to the effect that the appeal was presented before him by the Pleader for the petitioners on July 14, and he heard him fully but was not inclined to admit the appeal on that date. He was in doubt whether he would summarily dismiss the appeal, but in order to satisfy himself as to the points raised by the appellants’ lawyer, he sent for the record of the case and having perused the same, dismissed it summarily on July 16, 1937. Now, in view of this statement, which must be accepted as correct, it is not open to the petitioners to say that they were not given sufficient opportunity at the time they presented the appeal. It is true that the learned Judge had not committed any illegality in the course adopted by him as was observed by this Court in Dewat Mahton v. Emperor 12 PLT 147 : 126 Ind. Cas. 911 : AIR 1930 Pat. 499 : (1930) Cr Cas 927 : 9 Pat. 768 : 31 Cr.LJ 1311 : Ind. Rul. (1930) Pat. 671. But in my opinion it is desirable in all cases where a busy Sessions Judge sends for the record in a criminal appeal, which is presented to him for admission, that he should note in the order-sheet the points for which he is sending for the record in order to satisfy himself as to the correctness of the submissions made by the appellants before him. It will be difficult, in many cases, if not in all, for a busy Session Judge to remember the submissions which were advanced by the appellants’ Advocate which had satisfied Him to this extent that he was forced to send for the record. In the present case I do not see any trace in the order sheet of July 14, 1937, as to the points on which the learned Judge wanted to be-satisfied by a perusal of the record which he seat for. Again, in the order under revision the learned Judge says in the concluding portion of his remarks:

There is no reason why the complainant should pursue the prosecution, unless the appellants did some-thing highhanded.

3. With great respect to the learned Judge, this remark is liable to give rise to the objection that the learned Judge Las not dealt with the case on the facts but simply upon the ground that when the complainant brings his case he must be assumed to have a real grievance. This is not the manner in which criminal trials are conducted in this country. The presumption is just the other way. The accused must be presumed to be innocent unless the prosecution have satisfactorily and without any reasonable doubt shown that the guilt is brought home to the accused. 1 think; therefore, that the order of the learned Judge was improper, although not illegal, within the meaning of Section 435, Criminal Procedure Code. In the result I set aside the order and direct the learned Judge to re-hear the appeal after sending for the record and after giving notice to the Public Prosecutor so that the Grown may be represented. The petitioners will be released on bail to the satisfaction of the District Magistrate pending the disposal of the appeal by the learned Judge, which will be expedited.