Calcutta High Court High Court

Eusaf Ali Ahmad Khairaj And Ors. vs Emperor on 31 January, 1923

Calcutta High Court
Eusaf Ali Ahmad Khairaj And Ors. vs Emperor on 31 January, 1923
Equivalent citations: 72 Ind Cas 68
Bench: Newbould, Suhrawardy


JUDGMENT

1. The petitioners were convicted by a Magistrate of Second Class powers of offences punishable under Sections 147 and 342, Indian Penal Code. On appeal to the District Magistrate, that Court upheld the convictions and further, passed an order requiring the nine petitioners to execute bonds under Section 106, Criminal Procedure Code. But it has been held by this Court in Emperor v. Momin Malita 35 C. 434 : 7 C.L.J. 602 : 12 C.W.N. 752 : 8 Cr.L.J. 9 : 4 M.L.T. 340 that the Appellate Court cannot exercise the power, given by Section 106(3), Criminal Procedure Code, where the conviction, has not been by a Court specified in Sub-section (1). A Magistrate of Second Class powers is not included in the Courts named in sub-Section (1). We accordingly make this Rule absolute and set aside the order of the District Magistrate of Dinajpore, dated, the 9th November 1922 directing the petitioner to execute bonds for keeping the peace under Section 106, Criminal Procedure Code.