High Court Patna High Court

Mohendra Nath Sahu vs Emperor on 2 December, 1933

Patna High Court
Mohendra Nath Sahu vs Emperor on 2 December, 1933
Equivalent citations: 148 Ind Cas 437
Author: Macpherson
Bench: Macpherson


JUDGMENT

Macpherson, J.

1. In this case the accused who is the petitioner set up a bar in s 403 of the Code of Criminal Procedure. His ground was that a previous prosecution tinder Section 182 of the Indian Penal Code in respect of the matter of which he is now being tried, was withdrawn by the Crown and the was acquitted. Subsequently the present prosecution under Section 182 was started. Now the answer to his plea is that on the first occasion the complaint under Section 182 was made by an officer who does not come within the description of Section 195(1)(a) of the Code of Criminal Procedure so that the Magistrate could not lawfully take cognizance upon his complaint and the trial was wholly without jurisdiction. Section 403 is only a bar in respect of a previous trial by a Court of competent jurisdiction. The present complaint has been made by the officer described in Section 193(a) and upon his complaint cognizance has been duly taken and the accused is regularly upon his trial. To the present trial it is not a bar that he was previously placed on trial without jurisdiction. It is, therefore, not necessary to consider the further point made by the District Magistrate that there is no bar to the present trial inasmuch as the trial in the previous case has not actually begun.

2. The Rule is discharged. Let the papers be sent down forthwith and let the long delayed trial proceed with all convenient speed.