PETITIONER:
HANUMANT DASS
	Vs.
RESPONDENT:
VINAY KUMAR & ORS.
DATE OF JUDGMENT05/04/1982
BENCH:
MISRA, R.B. (J)
BENCH:
MISRA, R.B. (J)
REDDY, O. CHINNAPPA (J)
CITATION:
 1982 AIR 1052		  1982 SCR  (3) 595
 1982 SCC  (2) 177	  1982 SCALE  (1)310
ACT:
     Party  to	 an  appeal   against  conviction/acquittal-
Necessary party-occurrence  of offence	taking place  in the
territorial limits  of one  State, but the trial takes place
in another  State, pursuant  to an  order of transfer by the
Supreme Court-In  the appeal  by the accused before the High
Court,	which	is  the	 necessary  party  respondent-Public
Prosecutor of  the State  where the offence took place or of
the State  where  the  trial  took  place-Code	of  Criminal
Procedure, 1973,  sections  2(4),  24,	224,  378,  385	 and
432(7), scope of.
     Records, summoning	 of-Whether non-summoning of records
vitiates the  order in	appeal, Code  of Criminal Procedure,
1973 section 385(2), explained-Setting aside of the judgment
is not	possible  unless  the  ingredients  of	section	 465
Criminal Procedure Code are satisfied.
HEADNOTE:
     Vinay Kumar,  the husband	of the deceased Asha and his
mother Chhano  Devi were  charged, convicted for the offence
of  burning   alive  the  deceased  and	 sentenced  to	life
imprisonment on	 a complaint  by Hanumant Dass the father of
the deceased and the appellant in Criminal Appeal 45 of 1982
by the	Sessions Judge	Gurdaspur, Punjab.  The	 offence  is
alleged to have been committed within the territorial limits
of the	State of  Himachal Pradesh, but on an application of
the complainant	 the case was transferred by an order of the
Supreme Court  inasmuch as  the accused were the brother-in-
law and	 mother-in-law of  a Judge  of	the  High  Court  of
Himachal Pradesh. In appeal by tho accused the High Court of
Punjab issued,	on 22-6-1981,  notice for  6-7-1981  to	 the
Advocate General  of Punjab  only and on that date heard the
appeal and  acquitted both  the accused. Hence the appeal by
the complainant	 and the  special  leave  by  the  State  of
Himachal Pradesh.
     Dismissing the  appeal and	 the Special Leave Petition,
the Court,
^
     HELD: 1.  The charge  levelled against  the High  Court
that it	 was in	 a hot	haste to  decide the  appeal at	 the
earliest possible  is incorrect	 in view  of the order dated
22-6-1981 passed by the High Court of Punjab. [600 B]
     2:1. Section 385 of the Code of Criminal Procedure is a
mandatory provision  and the requirement of the section must
be satisfied.  In the  appeal before tho High Court State of
Punjab was  made a  party and  notice of the appeal was also
given to the Advocate General of Punjab. From sections 2(4),
24, 225,  378 and  432 it  is evident  that there shall be a
Public Prosecutor  for conducting  any prosecution appeal or
other proceeding on behalf of the Central
596
Government or  State Government in the High Court. If notice
has  been  given  to  the  Public  Prosecutor,	namely,	 the
Advocate-General of  Punjab the	 requirement of law has been
fulfilled. [601 B-C, 603 C-D]
     2:2. Section 432 of the Criminal Procedure Code defines
"appropriate Government"  as meaning  (a) in cases where the
sentence is for an offence against, or the order referred to
in sub-section	(6) is	passed under  any law  relating to a
matter to  which the  executive power  of the Union extends,
the Central  Government; (b)  in other cases, the Government
of the	State within  which the offender is sentenced or the
said  order   is  passed.  According  to  this	section	 the
appropriate Government	is the	Government of  the State  of
conviction and	not the	 Government of	the State  where the
offence was committed. [603 C-D]
     State of  Madhya Pradesh  v. Ratan	 Sing & Ors., [1976]
Supp. S.C.R. 552, applied.
     3. To  contend that  the High  Court  disposed  of	 the
appeal even  without summoning	the record  is incorrect. No
specific allegation  has been  made  in	 the  Special  Leave
Petition that  the record was not summoned. The tenor of the
judgment of  the High  Court indicates	that the record must
have been  there before	 the High  Court. There	 is  copious
reference to  the materials  on the  record which  could  be
possible only  when the	 record was  there before the court.
Besides, the  counsel for  the appellant  made	a  statement
before the court that on the finding of fact recorded by the
High Court  he was entitled to an acquittal and in this view
of the	matter even if the record had not been summoned that
would not  be fatal.  Further proviso  to sub-section (2) of
section 385 itself provides "...the court may dispose of the
appeal	without	 sending  for  the  record,"  in  a  certain
situation. The	rigour of  sub-section (2)  of section	385,
which provides that "the Appellate Court shall then send for
the record  of the  case...." has  been taken  away  by	 the
proviso in  a certain  situation. If  the appellant  himself
says that the appeal can be allowed on the findings recorded
by the	Sessions Judge,	 the non-summoning of the record, if
it was	at all	so, would  not be fatal. The complainant was
present with  his counsel,  the State  Advocate-General	 was
also present.  If there	 had been  any grievance  about	 the
record, they  would have  raised an  objection.	 Their	non-
objection on this point is also an indicator that the record
was there  or in  any case,  the summoning of the record was
not thought  to be  necessary by  the parties. [604 E-H, 605
A-B]
     4. On  merits also	 there is no case for the appellants
since  each   and  every  aspect  of  the  matter  has	been
thoroughly discussed by the High Court which has referred to
the error committed by the Sessions Judge in the approach of
the case  and also  in making unwarranted assumptions. There
is no  eye witness.  The fate  of the  case hinges  upon the
circumstantial evidence.  The High  Court has dealt with the
two dying  declarations, one  recorded by the Doctor and the
other by  the Assistant	 Sub-Inspector. The  High Court also
took into  consideration the oral dying declaration on which
the prosecution	 strongly relied.  But even that declaration
does not implicate the accused. [605 G-H, 606 A-B]
JUDGMENT:
 CRIMINAL APPELLATE JURISDICTION: Criminal Appeal No. 45
of 1982.
597
 From the Judgment and Order dated the 9th July, 1981 of
the Punjab and Haryana High Court at Chandigarh in Criminal
Appeal No. 333-DB of 1981,
AND
S.L.P. (Crl.) No. 2948 of 1982.
 R.L. Kohli and R. C. Kohli for the Appellants.
T.U. Mehta and A.G. Ratnaparkhi for Respondent No. 1.
N.C. Talukdar and R.N. Poddar for Respondent No. 3.
N.C. Talukdar and R.N. Poddar for the Petitioner in
S.L.P. (Crl.) No. 2498/81.
D. D. Sharma for the State.
 The Judgment of the Court was delivered by
MISRA, J.	The appeal as well as	the special leave
petition are directed against the judgment of the High Court
of Punjab and Haryana	at Chandigarh dated 9th July, 1981.
Criminal appeal	has been filed by the complainant while the
special leave petition has been filed by the State of
Himachal Pradesh. Vinay Kumar	and his	mother Chhano	Devi
were convicted	for the	murder of Asha, the wife of Vinay
Kumar by burning her alive and	sentenced to	life
imprisonment by	the learned Sessions Judge, Gurdaspur. On
appeal by the accused, the High Court acquitted them by the
impugned judgment.
 The prosecution case set	up at the trial was that the
deceased Asha was married with Vinay	Kumar in July, 1972.
The marriage was an arranged marriage. It did not prove to
be a success, the apparent cause for the failure of marriage
was that Asha was only a matriculate and not cultured enough
to move	about in the society	with the husband. To make up
this deficiency	the deceased again resumed her studies and
started	attending college at Nagrota Bhagwan. While
prosecuting her	studies she was rebuked and	abused	and
sometimes even	thrashed, whenever she visited the house of
her-in-laws. She however, kept on suffering in the vain hope
that in	due course of time things might improve. There was,
however, no improvement and	she was fed-up with	the
maltreatment and
598
cruelty meted out to her in the in-laws house. She left the
matrimonial home and	started living with	her parents
sometime in the year 1975 or early 1976.
 In 1977 Vinay Kumar filed a petition in the court of
the District Judge, Kangra at Dharamshala under section 13
of the	Hindu Marriage	Act for the	dissolution of	his
marriage with the deceased on various grounds including one
of desertion. The District Judge in the first instance tried
for reconciliation between the	spouse and as	an interim
arrangement Asha returned to her-in-laws house in June 1978
on trial basis, while divorce petition was kept pending and
adjourned to July 29, 1978. As the parties did not appear in
the Court on the date fixed, it was presumed that they were
living	happily	and the proceedings were,	therefore,
consigned to the record.
 On 5th of August,	1978 at about 11 a.m. Kanwal Nain
P.W. 4,	Bil Bhandur P.W. 14,	employee of the Post office,
which was just in front of the house	of the accused at a
distance of 10/12 feet, and a	number of other persons saw
smoke coming out of the window of the house of the accused.
When Bil Bhandur and others went to the house, they found
the outer door locked.	There was no other means of ingress
to the	house. After a short while one Raj brought the key
from Chhano Devi accused with which the lock was opened and
entry gained into the	house. Asha was found	burning	and
after extinguishing the fire,	she was removed to the local
hospital.
 Dr. O. P. Dutta attended her and sent an intimation of
the incident to the Incharge local Police Post. He recorded
the statement of Asha	on the out-patient register 13x. PL.
Meanwhile Kesar Singh, Assistant Sub-Inspector, arrived
there an d after getting a certificate from Dr. Dutta, he
also recorded her statement Ex. PU. From Civil Hospital,
Kangra Asha was removed in a	truck to a Civil Hospital in
Dharamshala (H.P.) where she breathed her last.
 In her statements recorded by Dr. Dutta and Kesar
Singh, the deceased disclosed that her clothes caught fire,
while she was preparing tea. The police suspected no foul
play and did not register any	case.	The father of	the
deceased Hanumant Dass, however, made a report on	7th
August, 1978 and a case was registered on that basis. The
accused were sent up for trial. When the case was pending in
the Court of	Sessions Judge, Dharamshala	in Himachal
Pradesh, the complainant moved an application to the
599
Supreme Court for transfer of the case from Himachal Pradesh
to some	other province. The case was transferred to a Court
of competent jurisdiction at	Gurdaspur in	Punjab.	The
Sessions Judge,	Gurdaspur convicted both the accused under
section 302 read with	section 34 of the Indian Penal Code
and sentenced them to life imprisonment. This conviction was
based only on the circumstantial evidence. Accused went up
in appeal to the High Court. The High Court in its turn set
aside the order of conviction and acquitted the accused of
the charge.
 The complainant has filed	the present appeal.	Shri
Kohli appearing for	the complainant has	strenuously
contended that	the appeal before the	High Court has been
allowed in the absence of the State of Himachal Pradesh and
without any notice to	that State and as such the impugned
judgment of the High Court is	a nullity and should be set
aside on that ground alone. The accused had impleaded only
the State of Punjab as a party and the High Court has issued
notice to the Advocate-General	of Punjab. As a second limb
to this	argument it has been	contended by Shri Kohli that
the appeal was filed in the High Court on 15th June, 1981
and while considering the application for bail on 22nd of
June, 1981, posted the	appeal for hearing on 6th of July,
1981 after service of	notice on the	Advocate-General of
Punjab and the appeal was decided on 9th July, 1981 without
even summoning	the record. Thus the High Court was in a hot
haste to dispose of the appeal even	without reasonable
opportunity being afforded to the counsel for the State and
without impleading the appropriate State as a party to the
appeal and without notice to the counsel for the State of
Himachal Pradesh.
 We may first deal	with the criticism of	the learned
counsel about the undue haste in the disposal of the appeal
by the	High Court. It	appears that	Shri M.R. Mahajan,
counsel for the appellants while moving the application for
bail made a statement before the High Court and it is on his
statement that	the case was posted for hearing at	the
earliest possible. This will be apparent from the order
dated 22.6.1981	passed by the High Court while disposing of
the application	for bail. The order	insofar as it is
material for consideration of the point reads:
“.. Mr. Mahajan, Advocate states that on the
findings of fact recorded by the learned trial Judge,
the conviction of the appellants cannot be sustained.
Notice for 6.7.81.
600
to the Advocate-General, Punjab. Copy of the grounds of
appeal and the judgment rendered by the learned trial
Judge be delivered in the office of the A. C. Punjab
within two days, The case is likely to be disposed of
on that date … … ”
Therefore, the	charge levelled	against the High Court that
it was	in a hot haste to decide the appeal at the earliest
possible appears to be uncalled for.
 This leads	us to	the main contention raised by Shri
Kohli that the transfer of the case from Dharamshala lying
within the territorial jurisdiction of the High Court of
Himachal Pradesh to Gurdaspur Lying within the jurisdiction
of the	Punjab and Haryana High Court, does not change the
parties and the parties remain the same even after	the
transfer of the case from Dharamshala to Gurdaspur. In this
view of	the legal position, the State of Himachal Pradesh
where the offence was	committed was a necessary party and
should have been impleaded in appeal. In the absence of the
State of Himachal Pradesh as a party and in the absence of
notice to the counsel for the State of Himachal Pradesh, the
High Court was not justified in disposing of the appeal and
its judgment is only a nullity.
 This contention is based on section 385 of the Code of
Criminal Procedure. Insofar as it is material for	the
purpose of the case it reads :
“385(1): If the Appellate Court does not dismiss
the appeal summarily, it shall cause notice of the time
and place at which such appeal will be heard to be
given-
(i) to the appellant or his pleader;
(ii) to such officer as the State Government may
appoint in this behalf;
(iii) if the appeal is from a judgment of conviction in
case instituted upon complaint, to the
complainant;
(iv) if the appeal is under section 377 or section 378,
to the accused, and shall also furnish such
officer, complainant and accused with a copy of
the grounds of appeal.
601
(2) The Appellate Court shall then send for the record
of the case, if such record is not already
available in that Court, and hear the parties:
Provided that if the appeal is only as to the
extent or the legality of the sentence, the Court may
dispose of the appeal without sending for the record.
(3) ………………………..
There is no denying the fact that section 385 of the Code is
a mandatory provision and the requirement of the section
must be	satisfied. In	the appeal before the	High Court,
State of Punjab was made a party and notice . Of the appeal
was also given to the Advocate-General of Punjab. According
to Shri Kohli this does not satisfy the requirement of law.
 It would be appropriate at this stage to refer to other
relevant provisions of the Code:
Section 225 provides that-“In every trial before a
Court of Session, the prosecution shall be conducted by
a Public Prosecutor.”
Section 2(4) defines public prosecutor-“Public
Prosecutor means any person appointed under section 24,
and includes any person acting under the direction of a
public prosecutor.”
Section 24 deals with	“Public Prosecutors in the	High
Court”:
“24. Public Prosecutors:-(I) For every High Court,
the Central Government or the State Government shall,
after consultation with the High Court, appoint a
Public Prosecutor and may also appoint one or more
Additional Public Prosecutors, for conducting in such
Court, any prosecution, appeal or other proceeding on
behalf of the Central Government or State Government,
as the case may be.
………………………………
Section 378 talks of an appeal in case of acquittal. Insofar
as it is material it reads thus:
“378(1) Save as otherwise provided in sub-section
(2) and subject to the provisions of sub-sections (3)
and (5)
602
the State Government may, in any case, direct the
Public Prosecutor to present an appeal to the High
Court from an original or appellate order of acquittal
passed by any Court other than a High Court, (or an
order of acquittal passed by the Court of Session in
revision).
(2) If such an order of acquittal is passed in any
case in which the offence has been investigated by the
Delhi Special Police Establishment constituted under
the Delhi Special Police Establishment Act, 1946, or by
any other agency empowered to make investigation into
an offence under any Central Act other than this Code,
the Central Government may also direct the Public
Prosecutor to present an appeal, subject to the
provisions of sub-sec. (3) to the High Court from the
order of acquittal.
………………………
Section 432 authorises the appropriate Government to suspend
or remit sentences.
“432(1): When any person has been sentenced to
punishment for an offence, the appropriate Government
may, at any time, without conditions or upon any
conditions which the person sentenced accepts, suspend
the execution of his sentence or remit the whole or any
part of the punishment to which he has been sentenced.
(2) Whenever an application is made to the
appropriate Government for the suspension for remission
of a sentence, the appropriate Government may require
the presiding Judge of the Court before or by which the
conviction was had or confirmed, to state his opinion
as to whether the application should be granted or
refused, together with his reasons for such opinion
(3) . . .. … (4)…….. (s)
(6) The provisions of the above sub-sections shall
also apply to any order passed by a Criminal Court
under any section of this Code or of any other law
which restricts the liberty of any person or imposes
any liability upon him or his property,
603
(7) In this section and in section 433, the
expression “appropriate Government” means-
(a) in cases where the sentence is for an offence
against, or the order referred to in sub-
section (6) is passed under, any law relating
to a matter to which the executive power of
the Union extends, the Central Government;
(b) in other cases, the Government of the State
within which the offender is sentenced or the
said order is passed.
From the various provisions extracted above it is evident
that there shall be a Public Prosecutor for conducting any
prosecution appeal or other proceeding on behalf of	the
Central Government or State . Government in the High Court.
If notice has been given to the Public Prosecutor viz. the
Advocate-General of Punjab the	requirement of	law to	our
mind has been fulfilled.
 Shri Kohli, however, contends that occurrence in the
instant case took place within the territorial limits of
Himachal Pradesh. That State, therefore, will continue to be
a necessary party in the appeal irrespective of the fact
that the appeal was filed in the Punjab High Court.
 Section 432(7) extracted	above defines	“appropriate
Government”. “Appropriate Government”	means-(a) in cases
where the sentence is	for an offence against, or the order
referred to in subsection (6)	is passed under any	law
relating to a matter to which	the executive	power of the
Union extends,	the Central Government; (b) in other cases,
the Government	of the	State within which the	offender is
sentenced or the said order is passed.
 According to this section the appropriate Government is
the Government	of the	State of conviction and not	the
Government of the State where the offence was committed. A
somewhat similar question came	up for consideration in the
State of Madhya Pradesh v. Ratan Singh & Ors.,(1) where the
respondent was	convicted and sentenced to imprisonment for
life by	a court in the State of Madhya Pradesh. At	his
request he was transferred o a Jail in the State H
604
of Punjab, to which State he	belonged. He applied to the
Government of Punjab that under the Punjab Jail Manual he is
entitled to be released since he had completed more than 20
years of imprisonment. The application was sent to	the
Government of Madhya Pradesh,	which rejected it. In a Writ
petition filed	by him	the High Court of Punjab and Haryana
held that the State of Punjab was the appropriate authority
to release him and directed the State of Punjab to consider
the matter. This Court in appeal observed “a perusal of this
provision clearly reveals that	the test to determine	the
appropriate Government	is to locate the State where	the
accused was convicted and sentenced and the Government of
that State would be the appropriate Government within the
meaning of sec. 401 of the Code of Criminal Procedure. Thus
since the prisoner in The instant case, was tried, convicted
and sentenced in the State of Madhya Pradesh, the State of
Madhya Pradesh	would be the	appropriate Government. to
exercise the discretion for remission of the sentence under
sec. 401(1) of the Code of Criminal Procedure…. .” That
was a case based on	section	401 of the old Criminal
Procedure Code, but the Code of Criminal Procedure, 1973 has
put the matter completely beyond any controversy	and
reiterated the	provisions of section 402(3) in sub-section
(7) of section 432,
Lastly it was contended that the appeal was disposed of
by the	High Court even without summoning the record. There
is no warrant for this assumption. No specific allegation
has been made in the special leave petition that the record
was not	summoned. We have perused the Judgment of the High
Court and the tenor of the judgment	indicates that	the
record must have been	there before the court. There is
copious reference to the materials on the record which could
be possible only when the record was there before the court.
Besides, . the counsel	for the appellant made a statement
before the court that on the finding of fact recorded by the
High Court he was entitled to an acquittal and in this view
of the	matter even if the record had not been summoned (for
which there is no basis) that would not be fatal, Proviso to
sub section (2) of section 385 itself provides “…the court
may dispose of the appeal without sending for the record.”
in a certain situation. The rigour of subsection (2) of sec.
385, which provides that “the Appellate Court shall	then
send for the record of the case…” has been taken away by
the proviso in a certain situation. If the appellant himself
says that the appeal can be allowed on the findings recorded
by the	Sessions Judge,	the non-summoning of the record, if
it was at all so,
605
would not to our mind be fatal. The complainant was present
with his counsel, the State	Advocate-General was	also
present. If there had	been any grievance about the record,
they would have raised an objection. Their non-objection on
this point is also an indicator that the record was there or
in any	case, the summoning of the record was not thought to
be necessary by the parties. B
Assuming for the sake of argument, that	there	were
certain irregularities	it the procedure the judgment of the
High Court could not be set aside unless it was shown by the
appellant that there has been failure of justice, as will be
evident from section 465 of the Criminal Procedure	Code
which reads:
“465. Finding or sentence when reversible by
reason of __ error, omission or irregularity-
(l) Subject to the provisions herein before
contained . no finding, sentence or order passed by a
Court of competent jurisdiction shall be reversed or
altered by a Court of appeal, confirmation or revision
on account of any error, omission or irregularity in
the complaint, summons, warrant, proclamation, order,
judgment or other proceedings before or during trial or
in any inquiry or other proceedings under this Code, or
any error, or irregularity in any sanction for the
prosecution, unless in the opinion of that Court, a
failure of justice has in fact been occasioned thereby.
(2) In determining whether any error, omission or
irregularity in any proceeding under this Code, or any
error, or irregularity in any sanction for the
prosecution has occasioned a failure of justice, the
Court shall have regard to the fact whether the
objection could and should have been raised at an
earlier stage in the proceedings.”
 We have perused the judgment of	the High Court which
was placed before us in full. It shows that each and every
aspect of the matter has been thoroughly discussed and the
High Court has also referred to the error committed by the
Sessions Judge	in the	approach of the case and also in
making unwarranted assumptions.
 on merits	we fully agree with the appraisal of	the
evidence made by the High Court. It is not necessary to
repeat the same
606
over again. There is no eye witness. The fate of the case
hinges upon the circumstantial evidence. The High Court has
dealt with the two dying declarations, one recorded by the
Doctor and the other by the Assistant Sub-Inspector.	The
High Court also took into consideration the	oral dying
declaration on	which the prosecution strongly	relied. But
even that declaration does not implicate the accused. The
reason given by the High Court for acquittal in our opinion
is cogent and plausible.
 For the foregoing discussion, the criminal appeal and
the special leave petition	must fail and they	are
accordingly dismissed.
S.R.				 Appeal & Petition dismissed
607