Bombay High Court High Court

Reg vs Rama Bhivgowda on 12 April, 1876

Bombay High Court
Reg vs Rama Bhivgowda on 12 April, 1876
Equivalent citations: (1877) ILR 1 Bom 223
Bench: Melvill, West


JUDGMENT

1. The Court consider that the combined sentence passed under Section 314 of the Code of Criminal Procedure, in a case of simultaneous convictions for several offences, must be considered a single sentence for the purpose of confirmation or appeal. The sentence of nine years’ rigorous imprisonment in the present case, therefore, requires confirmation by the Sessions Judge (section 18). The proceedings are accordingly forwarded to the Sessions Judge for his order. Should he confirm the sentence wholly or in part, he should return the proceedings to this Court, in order that the appeal may be disposed of.