Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 2, Cited by 4]

Supreme Court of India

Dhondiba Gundu Pomaje & Ors vs The State Of Maharashtra on 17 September, 1974

Equivalent citations: 1976 AIR 1151, 1975 SCR (2) 66, AIR 1976 SUPREME COURT 1151, (1976) 1 SCC 162, 1975 SCC(CRI) 793, (1975) 2 SCR 66

Author: P.K. Goswami

Bench: P.K. Goswami, P. Jaganmohan Reddy

           PETITIONER:
DHONDIBA GUNDU POMAJE & ORS.

	Vs.

RESPONDENT:
THE STATE OF MAHARASHTRA

DATE OF JUDGMENT17/09/1974

BENCH:
GOSWAMI, P.K.
BENCH:
GOSWAMI, P.K.
REDDY, P. JAGANMOHAN

CITATION:
 1976 AIR 1151		  1975 SCR  (2)	 66
 1976 SCC  (1) 162


ACT:
Practice and Procedure-Criminal appeal to High Court-Summary
dismissal by High Court-Duty to give reasons.



HEADNOTE:
Inasmuch  as under the Constitution any person aggrieved  by
an order of the High Court can petition to the Supreme Court
under  Art. 136 for special leave, it is  necessary,  having
regard to the long series of decisions beginning with [1953]
S.C.R.	809, which discourage the practice of  dismissal  by
the  one  word 'dismissed, that the High Court	should	give
some  reasons why no arguable case is made out on a  perusal
of the appeal petition and the judgment of the lower  court.
In the absence of reasons. this Court can hold the dismissal
to  be justified or allow the appeal only after sending	 for
the  records, getting the paper books prepared, hearing	 the
parties	  and  appreciating  the  evidence.   This   process
involves the Supreme Court being burdened with such  appeals
and  doing  what the High Court should do.   Further  during
such  avoidable	 delay the conviction  person  entertains  a
doubt about his conviction and suffers anxiety. [66H-67D]



JUDGMENT:

CRIMINAL APPELLATE JURISDICTION: Criminal Appeal No. 325 of 1974.

Appeal by Special Leave from the Judgment and Order dated the 8th April, 1974 of the Bombay High Court in Crl. Appeal No. 305 of 1974.

Sharad Manchar, B. P. Maheshwari and Suresh Sethi, for the appellants.

S. B. Wad and M. N. Shroff, for the respondent. The Judgment of the Court was delivered by JAGANMOHAN REDDY, J.-We have just now admitted the special leave, petition and after the appeal was registered heard the learned Advocates for the parties. This is yet another case in which a criminal first appeal against a conviction has been dismissed summarily under Section 421 of the Criminal Procedure Code. We have heard both sides. Mr. Wad for the State has strenuously contended that the High Court has power to dismiss summarily and has cited several decisions, but in all these cases there is nothing to the contrary to justify a view different from the one we are taking in this case. It is submitted that the dismissal, was so summary that even the record was not called for. No doubt, Section 421, Criminal Procedure Code does vest a power in the High Court to dismiss an appeal summarily but it can do so only on a perusal of the petition and the copy of the judgment. Inasmuch as under our Constitution any person aggrieved by an order of the High Court can petition to this Court under Article 136 for special leave, it is not only necessary but having regard to the long series of decisions beginning as far back as 1953 (see 1953 SCR 809) onwards which discourages this practice of dismissal by one word 'dismissed', the High Court should at least have given some reasons 67 why no arguable case is made out on a perusal of those documents. Since we are not in a position to ascertain and it is contended before us that arguable points do arise in this case in support of which the statement made in special leave petition has been read to us, we are not in a position to say that an arguable case does not arise. We would have been able to do so even if we had the slightest inkling in the order of the High Court. In the absence of any reasons what has been happening in many cases is that special leave is admitted, and after hearing the appeal if this Court has come to the conclusion that the conviction is valid, it has held that the dismissal by the High Court is justified. But this method, in our view, reverses the process and imposes unnecessary burden on this Court. What should have been done by the High Court, is now being done by this Court. It is only after sending for the records, getting the paper books prepared, hearing both parties in the appeal and after appreciation of the evidence that it may be held that in some cases the dismissal, in fact, was ultimately justified. In many cases the appeals were even allowed. Long avoidable delay thus ensues during which the person convicted entertains a doubt about his conviction and has to suffer the anxiety caused thereby.

We do hope and trust that the series of decisions over this long period disapproving of the practice of summarily dismissing by one word will be taken note of and this Court will not be ultimately burdened with such appeals arising out of summary dismissals which is really the function of the High Court at the first instance.

The appeal is accordingly allowed. The order of the High Court is set aside. The appeal is remanded to the High Court for hearing for admission and disposal in accordance with law and in the light of the directions made here in above.

V.P.S. Appeal allowed.

68