High Court Madras High Court

Queen-Empress vs Kuniyil Ram And Anr. on 17 December, 1900

Madras High Court
Queen-Empress vs Kuniyil Ram And Anr. on 17 December, 1900
Equivalent citations: (1901) ILR 24 Mad 337
Bench: A White, Benson


JUDGMENT

1. Section 203 of the Code of Criminal Procedure refers to the procedure of a Magistrate who has taken cognizance of a case, Section 196 of the Code of Criminal Procedure debars a Magistrate from taking cognizance of certain offences unless sanction has been obtained. In form, no doubt, the Magistrate before whom, in the present case, the complaint was preferred, purported to dismiss the complaint; under Section 203 of the Code of Criminal Procedure. In substance what he did was to refuse to take cognizance of the offence on the ground that sanction to prosecute was necessary and sanction had not been obtained.

2. In the Calcutta cases and in the Allahabad case to which our attention has been called Queen-Empress v. Adam Khan I.L.R. 22 All. 106, Nilratan Sen v. Jogesh Chundra Bhattacharjee I.L.R. 23 Calc. 983 and Komal Chandra Pal v. Gour Chand Audhikari I.L.R. 24 Calc. 286, the Magistrate before whom the first complaint was preferred took cognizance of the alleged offence and after adjudicating upon the case, made an order under Section 203 of the Code of Criminal Procedure.

3. These cases are clearly distinguishable from the present case.

4. We must set aside the acquittal and direct the Magistrate to deal with the appeal according to law.