State of Jharkhand - Act
Criminal Court Rules of the High Court of Judicature at Patna
JHARKHAND
India
India
Criminal Court Rules of the High Court of Judicature at Patna
Rule CRIMINAL-COURT-RULES-OF-THE-HIGH-COURT-OF-JUDICATURE-AT-PATNA of 1966
- Published on 11 June 1966
- Commenced on 11 June 1966
- [This is the version of this document from 11 June 1966.]
- [Note: The original publication document is not available and this content could not be verified.]
1.
The Court hours shall ordinarily be from 10-30 A.M. to 4-30 P.M. standard time.2.
Every Sessions Judge and Magistrate shall sit daily and punctually at the hour appointed for the opening of his court unless prevented by circumstances which are to be recorded in the Court's Diary [Form no. (R)6].Note 1. - Between the 1st April and 30th June, the exact dates being settled in consultation with the heads of the offices in the station, the Courts may commence their sittings at 6 A.M. or as soon thereafter as convenient. When this arrangement is in force, the Sessions Judges and Magistrates are expected to sit for at least 5 hours each day. However, if the local weather conditions so necessitate or for any other sufficient reason or cause the subordinate courts may sit in the morning at any time of the year with the prior approval of the High Court.Note 2. - Magistrates, who expect to spend all or the greater part of the day in criminal work should ordinarily rise for half an hour or less at about 1-30 P.M. (or at about 8-30 A.M. in the case of morning sittings),3.
A diary in the prescribed form shall be kept by every Criminal Court. Each case fixed for any day shall be entered in advance immediately upon a date or adjourned date being fixed. [G. L. 4/55]Note. - This diary should also be utilized for the purpose of showing what work, if any, other than judicial work has been performed during the day by the officers maintaining it (vide also Rule 106, Chapter VI of the Board's Miscellaneous Rules, 1958).4.
At the close of each working day a list of cases fixed for the next working day, signed by the presiding Magistrate, shall be posted in some conspicuous place in every court house for the information of the parties and their pleaders. The cases will, as far as possible, be arranged in the order in which they are likely to be taken up. The number of cases to be fixed for each day should be such as, after making allowance for unavoidable postponements, the court may reasonably expect to be in a position to deal with. Orders and judgements ready for delivery, if any, should be shown in the list. The cases will be described by their number, year and the first name of each side, e.g.. A vs. B. On the following working day will be shown in this list the dates to which the cases including new cases have been adjourned. [G. L. 1/64]Lists shall be prepared in the language of the Court and shall remain posted for seven working days after which they shall be filed in office for future reference, if necessary. At the end of every quarter, the lists for the preceding quarter will be destroyed.5.
Magistrates and other officers entrusted with the disposal of criminal business should refrain from and strictly interdict on the part of those subject to their authority the objectionable practice of transacting public business at their private residences, instead of at the public kachahries. A Magistrate can never be as accessible in his own house as at his court, and unless there are fixed hours for the regular disposal of business thereat, petitioners and others will be either deterred from attending or constantly subject to much inconvenience and expense.6.
Without the consent of parties and in the absence or urgent necessity no criminal enquiry or trial shall ordinarily be held on a Sunday or gazetted holiday.7. [ [Substituted by C S. No. 21.]
8.
Judicial Officers shall in all cases take care to sign their names distinctly and legibly.9.
In the case of documents which are required by law to be signed, (the impression of a stamp bearing the officer's name is insufficient and illegal.10. [ [Substituted by C S. No. 21.]
The District Magistrates and the Chief Judicial Magistrates are required to maintain a watchful and intelligent control over the works of the Magistrates subordinate to them and to inform themselves thoroughly, from time to time, of the mode in which business is transacted by them. In particular they are expected to secure circumspection in the issue of warrants and summonses and to see that business is transacted with due despatch.]11.
The Government of Bihar have declared the following as Court language in the State of Bihar in supersession of all previous notifications and orders on the subject:-'Hindi' [x x x] [Deleted by C S. No. 21.] in Devanagri [script] [Substituted by C.S. No. 21.][x x x] [Deleted by C.S. No. 18 dated.]Part I – General Rules regarding Practice and Procedure
Chapter I
General
12.
All petitions should be in the language of the Court, as far as practicable, or in English, and type-written, if possible. No petition or pairvi shall be filed in the Court unless copies thereof have been previously served on the pleaders for each set of parties whose interests are not joint. Pleaders served with such copies shall give receipts on the original petitions or pairvis.13.
In every sentence or order made by a Criminal Court, the jurisdiction of the Judge or Magistral making it should distinctly appear on the face thereof.Note. - When the law empowers Magistrates of a particular grade to do a particular act or make a certain order, it should always appear on the proceedings that the Magistrate making the order or doing the act is a Magistrate who has jurisdiction to do it (22 W.R. Cr. R. 30).14.
In every process and every sentence or order (of whatever description) issued by a Judicial Officer for whatever purpose it may be issued or made, the name of the district and of the court from which the same is issued and also the name and power of the officer issuing or making it, shall be clearly set out in such manner that it may be easily read. [G.L. 4/52]15.
Every summons issued under [x x x] [Delete by C. S. No. 32.] the Code of Criminal Procedure shall be [in duplicate] [Inserted by C. S. No. 32.] signed and sealed by the Presiding Officer of the Court or in his absence by any other [x x x] [Delete by C. S. No. 32.] Magistrate exercising jurisdiction within the local area of the Court.16.
17.
All processes issued by the High Court in Criminal cases should be served as quickly as possible and the service reports sent by the date fixed. If service in sufficient time before the date fixed is impracticable, the process is to be returned to the issuing court with reasons and thereupon a fresh date may be fixed. [G.L. 7/60]18.
In every [such] [Inserted by C.S. No. 23.] case the serving court shall satisfy itself that a valid service has been made or that there has been a failure of service and shall certify such opinion to the High Court with the reasons in case of failure. The certificate maybe endorsed on the process and it shall be accompanied by the return of service or of failure to serve the notice and the affidavit or solemn declaration of the serving officer.Chapter II
Process
19.
Every person on whom a process is to be served or executed shall be described therein in such manner as will serve to identify him clearly, i.e., by the statement of his correct name and address and such further description as will serve to identify him. [G.L. 1/25, G.L. 2/54]Note - In the case of service or execution of process to be effected in large towns, the name of the street or section of the town and the number of the house (if known) should be given.20.
Processes shall ordinarily issue in the language of the Court, but when processes are sent for service to a place where the language is different from that of the Court issuing them, they should be accompanied by a translation into the language of such place or into English, certified by the transmitting Court to be correct. Where the return of service or report of non-service is in a language different from that of the issuing Court it shall be accompanied by an English translation similarly certified.21. [ [Substituted by C. S. No. 24.]
Process to foreigners should be issued alongwith an English translation thereof.]22.
In a proceeding instituted upon a complaint made in writing, every process issued shall be accompanied by a copy of such complaint.23.
Whenever a summons to appear as a witness in a criminal case is issued against an officer of police, it shall be served upon such officer through the Superintendent or the Assistant in charge of the subdivision to which officer may belong.24.
Whenever it may be necessary to summon an officer or soldier in Military employ to attend a Criminal Court as a witness, the process-server who is to serve the summons, shall be instructed to take it under cover to the Officer in Command of the Regiment or Detachment with which the witness may be serving and to apply for his assistance in serving it. With this assistance the process-server shall then proceed to serve the process and shall make his return direct to the Court. In such cases sufficient time should always be given to admit or arrangements being made [of] [Substituted by C.S. No. 24.] the relief of the witness summoned.Note - For rules relative to the dress of military officers and soldiers appearing before Civil or Criminal Courts, see Rule 247, Chapter III. Part VII post.25.
[x x x] [Deleted by C. S. No. 24.]26. [ [Substituted by C. S. No. 25.]
As regards production of post office records under section 92, Criminal Procedure Code by Post Master, Rule 74, Chapter I, page 31 of Post Office Manual, volume 1,1912 should be referred to.] (G.L. 2/24 dated 6th, November, 1924.)27. [ [Substituted by C. S. No. 19 dated 27.8.1974.]
Whenever any document or documents which are required to be produced in a case, are in the custody of the [Lok Sabha/Rajya Sabha/Vidhan Sabha/Vidhan Parishad] or whenever a witness whose presence is required in a case, for being examined, is an officer in the Secretariat of the [Lok Sabha/ Rajya Sabha/ Vidhan Sabha/Vidhan Parishad] [Substituted by C. S. No. 25.] or any duly informed officer of the Secretariat of the [Lok Sabha/Rajya Sabha/Vidhan Sabha/Vidhan Parishad] [Substituted by C. S. No. 25.], a letter of request in Form No. (M)13-A shall be issued instead of a summons in the ordinary form.]28.
[x x x] [Deleted by C. S. No. 19 dated 27.8.1974.]Chapter III
Confessions and Statements of Accused - Section 164, Cr.P.C.
29.
Chapter IV
Complaints under Sections 200-203, Cr P. C.
30.
Complaints should be received daily at fixed hours ordinarily at the commencement of the day's sitting. They should be immediately numbered in the order of their receipt and entered in [x x x] [Omitted by C.S. No. 27.] the Register to be kept in Form no. (R)1. When a case is made over for trial to another officer, an entry to this effect should be made in the column for preliminary orders. [G. L. 3/57]Note. - Cases instituted under sections 182, 193 and 211, Indian Penal Code, cases sent by the Civil Courts for judicial enquiry, excise cases unless challaned by the police and cases under sections 174,188 and 312, Indian Penal Code, are to be shown in the Register of Complaints of offences.31.
The examination of the complainant and the witnesses present, if any, is not to be a mere form, but an intelligent enquiry into the subject-matter of the complaint carried far enough to enable the Magistrate to exercise his judgement as to whether there is or is not sufficient ground for proceeding.Note - Statement of complainant and the witnesses present, if any, should ordinarily be recorded on the back of the petition.32.
Magistrates are cautioned against the indiscriminate use of police agency for the purpose of ascertaining matters as to which a Magistrate is bound to form his own opinion upon evidence given in his presence. This caution is especially needful in respect of all cases regarding offences not cognizable by the police.Chapter V
Proceedings under Sections 145 and 147 Cr. P. C.
33.
Final orders in proceedings under sections 145 and 147 of the Code of Criminal Procedure should be drawn up in [Forms 25 and 27, Schedule II] [Substituted by C.S. No. 28.] of the Code [High Court Forms nos. (M)51 and (M)53, Volume II], such modifications being made therein, in accordance with the provisions of [Section 476] [Substituted by C.S. No. 28.] of the Code, as the circumstances of each case may require. [G.L. 5/60]Chapter VI
[Commitment of cases to the Court of Sessions] [Substituted by C.S. No. 29.]
34. [ [Substituted by C.S. No. 29.]
A Magistrate making a commitment to the Court of Sessions, shall notify the same in Form No. (M)-7, Volume II) without delay, to that Court stating at the same time the number of days over which, in his opinion, the trial is likely to extend. The names of all the witnesses with their full addresses to be examined in the Court of Sessions, shall be appended to the said notice. A copy of the same shall be sent to the public prosecutor simultaneously. The public prosecutor shall, within a fortnight of the receipt of the copy, file in the court of Session, a list of witnesses whom he wants to be summoned in the case. The Sessions Judge shall then fix the date for trial and send intimation of the date and also the summons to be serve on the witnesses, direct to the Sub-Divisional judicial Magistrate concerned. He will also send intimation of the date fixed for trial to the District Magistrate and the public prosecutor. On receipt of the summonses the Sub-Divisional Judicial Magistrate shall have them served on the witnesses in accordance with the provisions of Section 62 of the Criminal Procedure Code. The District Magistrate and the local police shall be responsible to ensure the attendance of the witnesses on the dates fixed in the case.]35. [ [Substituted by C.S. No. 29.]
As soon as the dates of sessions trial are settled, a list showing the same shall be fixed in a conspicuous place in the Court, The Sub-divisional Judicial Magistrate concerned on receipt of the dates fixed for trial from the Sessions Judge under rule 34 shall also get them notified at a conspicuous place in his office.] [G.L. 1/49, G.L. 12/57]Note 1 - As acknowledgement of the letter in form no. (M-7, Volume II), notifying the commitment should invariably be required by the Magistrate making the commitment from the Court of Session; and in the event of none being received within a reasonable time, enquiry should be made to ascertain the cause.Note 2 - A Magistrate should furnish an explanation to the Court of Sessions in every case of delay of more than 7 days in notifying the date of commitment to that Court.[G.L. 13/51.]Note 3 - [x x x] [Deleted by C.S. No. 29.].Note 4 - [x x x] [Deleted by C.S. No. 29.].36.
[x x x] [Deleted by C.S. No. 29.].37.
[x x x] [Deleted by C.S. No. 29.].38.
[x x x] [Deleted by C.S. No. 29.].Chapter VII
Sessions Business
39.
Sessions trials should be held in the order in which the commitments are notified to the Court of Sessions. The Sessions Judge should, however, exercise his discretion in the matter of giving priority to certain cases, particularly capital sentence cases, subsequently received judging the seriousness of the offence and the convenience of the accused. It should always be the endeavour of every Sessions Judge to see that a Sessions trial is brought to a close with due expedition and without unnecessary adjournment.40.
When it is duty of a Sessions Judge to hold sitting at more than one place and he finds that he is unable to proceed to the other place on the date fixed for trial there, he shall make such arrangement as may be best calculated to relieve the prisoners under trial from unnecessarily prolonged detention in custody and also to minimise the inconvenience of the witnesses. [G.L. 1/66]41. [ [Substituted by C.S. No. 30.]
In all capital sentence cases where there has been an interval of one month or more between the apprehension of the accused and the conclusion of the trial in the Court of Session, a full explanation of such delay should be sent to the High Court along with the proceedings submitted under the provisions of Section 366 of the Code of Criminal Procedure.It should be clearly understood, however, that the period of 9 months here allowed before a capital sentence case becomes explanatory, should in no circumstances be regarded as the interval which may justifiably intervene between the apprehension of the accused and the conclusion of the trial in the court of Sessions.]42.
The Judge shall maintain a Register of sessions cases in Form no. (R)23. [x x x] [Deleted by C.S. No. 95 dated 1.5.1985.]. [G.L 3/23]43.
[x x x] [Deleted by C.S. No. 95 dated 1.5.1985.].44.
Cases shall be entered in the Register of sessions cases in Form no. (R)23 serially in the order of receipt of commitments in the Sessions Court. The series of numbers shall be separate for each year. A separate index number shall be given to each accused.45.
Column 4 [of Register (R)23] [Inserted by C.S. No. 31.] is meant to contain an abstract of the charge. Offences are to be stated as concisely as possible with the section of the Indian Penal Code or other law applicable. When a prisoner is charged with several offences, the heads of charge on which he has been convicted must be indicated by red underlining.46.
In the column of remarks [of Register (R)23] [Inserted by C.S. No. 32.], Sessions Judges should state the ground of postponement when any trial is postponed, the period of any solitary confinement awarded to any prisoner-the fact, if it be so, that the sentence passed on any prisoner is in addition to any other sentence in a different case passed at the same Sessions, or one which is to take effect on the expiration of another sentence which the prisoner may be undergoing and the grounds on which any person punishable with death has been sentenced to any punishment other than death [(Section 366] [Inserted by C.S. No. 32.], Criminal Procedure Code) the reasons which have prompted a specially light, or specially severe sentence in any particular case and generally any matter necessary to enable the High Court to exercise the power of revision vested in it by [Chapter XXX] [Substituted by C.S. No. 32.] of the Criminal Procedure Code.47.
Whenever an enhanced sentence is passed upon an accused on conviction on a charge within the terms of Section 75 of the Indian Penal Code the Sessions Judge should enter in the column for remarks the date of each previous conviction, the offence charged, and the sentence passed on each occasion.48. [ [Substituted by C.S. No. 33.]
When, in any case committed to the Court of Sessions, there is an interval of more than one month between the date of appearance of the accused or of his production before the Magistrate and the commitment of the case, the committing Magistrate shall, at the time of notifying the commitment, submit an explanation as to the delay, to the Chief Judicial Magistrate who shall forward the same to the Sessions Judge with his remarks therein with a note as to the action, if any, taken by him in case of any unreasonable delay. The Sessions Judge shall forward to the High Court, along with the Sessions statement, the explanation with his comments thereon. [G.L. 1/34, G.L. 5/52, G.L. 6/52, G.L. 3/53, G.L. 1/56, G.L. 11/57, G.L. 4/58]Note - Any appearance or production of the accused before the submission of the final form under Section 173 of the Code of Criminal Procedure shall not be taken into account for the purpose of this rule.]49.
Chapter VIII
General Provisions as to Enquiries and Trials
50. [ [Substituted by C.S. No. 34.]
In complaint cases, except those relating to offences mentioned in Section 195 of the Code of Criminal Procedure, the complainant/accused or his lawyer and in police cases and cases relating to offences mentioned in Section 195 ibid, the public prosecutor or the assistant public prosecutor, concerned or the accused or his lawyer, as the case may be shall be required to make over to the Bench Clerk not later than 11 a.m. during day sitting and 7 a.m. during morning sitting, a duly verified, dated and signed a list of witnesses who are in attendance for examination. The omission of the name of witnesses shall be no bar to such witnesses being examined if presented for examination, but no costs shall be allowed to any witness on account of his expenses for the days attendance if he is neither entered in the list nor actually examined.]Note 1 - This rule in no way affects the obligation on the part of witnesses to attend punctually at the time for which they are summoned.Note 2 - Not only the names of witnesses entered in the lists mentioned in this rule but also of those who, though not so entered, are actually examined, will find entry in the register of the attendance of witnesses which is to be written up by the Bench Clerk.51.
The trial, [x x x] [Delated by C.S. No. 34.] when once commenced, should except for good and sufficient cause (to be noted in the order-sheet) proceed throughout the day on which it has been opened, and from day to day and throughout each day following until all the witnesses in attendance have been examined. [G.L. 4/54]52.
All Courts should take care that officers who are about to proceed [x x x] [Delated by C.S. No. 34.] out of India, are examined, before their departure, in any pending criminal cases in which they are important witnesses.53.
Where the evidence of the Government expert in hand-writing cannot be obtained without undue delay and inconvenience other available evidence should be taken. The prolonged postponement of criminal trials for the purpose only of obtaining expert evidence of hand-writing should be discouraged. [G.L. 1/54, G.L. 2/65]Chapter IX
Mode of Recording Evidence - [Chapter XXIII] [Substituted by C.S. No. 34.], Cr. P.C.
54.
Deposition should be written on one side of the paper only, a margin of one-fourth of the sheet being left blank. Only one deposition should be written on each sheet of paper. [G.L. 9/22]Note - On account of scarcity of paper this rule should remain in abeyance till further orders. Depositions of witnesses may whenever practicable, be recorded on both sides of the paper.55.
Depositions shall be taken down in writing in the language of the court, either by the Magistrate or Sessions Judge, with his own hand or from his dictation in open court. The depositions so recorded shall be signed by the Magistrate or the Sessions Judge. [G.L. 3/51]56.
If a type writing machine be used by the Presiding Officer himself for the purpose of recording deposition and memoranda of evidence in criminal cases, a certificate must be given that this has been done. Each page of the record so made must be attested by the Presiding Officer's signature.57.
Every Sessions Judge and Magistrate shall, in the examination of witnesses and accused persons, record in his own hand-writing in each deposition, or statement, the name of the person examined, the name of his or her father and, if a married woman, the name of her husband, the [nationality, religion] [Substituted by C.S. No. 34.], profession and age of the witness or accused person and the village, thana and district in which the witness or accused person resides [and in case the witness or accused person belongs to the Scheduled caste or Scheduled tribe, a statement to that effect] [Inserted by C.S. No. 34.]. The entry of age shall be the Presiding Officer's own estimate and in his own handwriting. [G.L. 5/53, G.L. 1/64]Note - In recording the profession a general word like "service" should not be used. The precise nature of the service should be indicated.58.
59.
All communications from witnesses regarding their attendance in the Court of Sessions should be addressed to the Government Prosecutor, or to the members of the legal profession appearing for the defence and laid by them before the Sessions Judge for orders. The orders passed thereon should be communicated to the witness through the same channel60.
When several accused persons bearing the same or similar names are included in one trial, care should be taken in recording the evidence given by each witness, to specify the name of the father of the accused whenever the name of any one of them is mentioned,61.
When any person whose evidence is essential to the prosecution of a criminal charge against any accused persons, or to the proper investigation of an alleged crime with which no person has been specifically charged, may be in imminent danger of dying before the case comes to trial, the deposition of the dying person should, if possible, be recorded in the presence of such accused person (if any), or of attesting witnesses, and in the event of his death, submitted at the trial with evidence of this fact.Chapter X
Judgement and Sentence
62.
Judgements should be written legibly and on one side of the paper only a margin of one-fourth of each sheet being left blank.63.
A type writing machine may be used for the purpose of recording judgements in criminal cases. The typewriting machine must be used by the Presiding Officer himself and a certificate must be given that this has been done, in the alternative, type writing machine may be used to the dictation of the Presiding Officer and a certificate to the effect that the judgement has been dictated and corrected by him must be given. Each page of the record so made must be attested by the Presiding Officer's signature. [G.L. 9/57, G.L. 7/65. G.L. 10/22, G. L. 1/39, G.L. 3/4o' G. L. 4/43, G.L 2/53, G.L. 2/55, G.L. 4/57. G.L. 6/60, G.L. 1/63. G.L. 3/65. G.L. 8/65. H. C. letter no. 5787-803 dated 11th June, 1966]64.
Whenever an enhanced sentence is passed on conviction on a charge within the terms of Section 75 of the Indian Penal Code, the Sessions Judge or Magistrate shall state in his judgement the date of each previous conviction and the sentence passed, as well as the particular offence charged.65.
When a Sessions Judge has occasion in any judgement, whether at sessions trial, or on appeal or in revision, expressly to condemn or to praise the action of the police or of any particular police officer, a copy of such judgement should be forwarded to the Magistrate of the district for his information. [G.L. 3/66]66.
67.
Sessions Judges and Magistrates shall forward to the Registrar of the Council of Medical Registration, Bihar, free of charge, a copy of the judgement in all cases where a registered medical practitioner is convicted of any non-bailable offence. In other cases, when a judgement contains any unfavourable remarks on the professional conduct of a registered medical practitioner, whether accused in the case or a witness, a copy of the judgement, or relevant extracts therefrom, shall be sent if the Court pronouncing the judgement considers that the conduct of the registered practitioner has been such that it is desirable to call the attention of the Medical Council to it.Chapter XI
Execution (Chapter [XXXII] [Substituted by C. S. No. 36.] Cr. P.C.)
68.
In all cases where the accused is a soldier or person holding any rank in the army, the warrant for detention or imprisonment shall set forth accurately the rank of the prisoner, and the Regiment or Military Department to which he belongs.69.
Every Magistrate, when committing a prisoner to Jail, shall attach to the warrant of commitment a note in Criminal Process Form no. (M)64, Volume II. When the prisoner is sentenced by a Court superior to that of a Magistrate, the [Chief Judicial Magistrate] [Substituted by C.S. No. 36.] must arrange that this note be made by a competent officer, and be attached to the warrant.70.
71.
When the record of a case tried at the Sessions is submitted to the High Court, the Sessions Judge shall call for (if necessary) and forward simultaneously all the police diaries connected with the case. He should also forward such of the material exhibits as in his opinion will be of importance ai the hearing in the High Court and if any such exhibit is bulky he should ask for the instructions of the High Court. It is important to send any material exhibits directly connecting the accused with the crime. In murder and homicide cases ail weapons, garments and other articles which are relied upon by the prosecution to prove the identity of the murderer or his victim should invariably be forwarded. Stolen property said to have been recovered and identified should also be forwarded. Such of the material exhibits as are not sent up with the record should not be returned or destroyed until the period for filing an appeal has expired, or, if an appeal is filed, until the appeal has been decided. [G.L. 1/35, G.L. 1/36, G. L. 2/43]72.
When the record of a case of culpable homicide amounting to murder is submitted to the High Court in connection with [section 366, 378 and 397] [Substituted by C.S. No. 37.] of the Code of Criminal Procedure the Sessions Judge shall also state whether the prisoner has funds or not to employ a pleader in the High Court for his defence and in the case of an appeal under [section 378] [Substituted by C.S. No. 37.] or of a revision under [section 397] [Substituted by C.S. No. 37.] of the Code of Criminal Procedure when notice has been given to the accused to show cause why the order passed should not be set aside, and sentence of death passed, the [trial court] [Substituted by C.S. No. 37.] shall in returning the notice, state thereon whether the accused has funds or not to employ a pleader in the High Court.73.
The date named by the Sessions Court in its warrant for the execution of a sentence of death shall not be less than twenty-one nor more than twenty-eight days from the date of the issue of such warrant.74.
When a prisoner has been committed to jail under two separate warrants, the sentence in the one to take effect from the expiry of the sentence in the other, the date of such second sentence shall in the event of the first sentence being remitted on appeal, be presumed to take effect from the date on which he was committed to jail under the first or original sentence.75.
All recommendations for remission or suspension of a sentence made under [section 432] [Substituted by C.S. No. 37.] of the Code of Criminal Procedure, by an officer of any subordinate court to the State Government, in regard to a convict whose case has been before the High Court on appeal, shall be made through the High Court.76.
In the case of a convict against whom an order is passed under [Section 356] [Substituted by C.S. No. 37.] of the Criminal Procedure Code, a copy of the order passed under that Section should be attached by the convicting Court to the warrant referred to in [Section 418] [Substituted by C.S. No. 37.] of the Code.77.
If in any case a claim is made to the property attached under [Section 421 (1 )(a)] [Substituted by C.S. No. 37.], Code of Criminal Procedure, the ownership of such property must be : determined by the Magistrate who issued the warrant, or his successor in office or the Magistrate in charge of the accounts.78.
When a Court of Sessions realizes a fine imposed by it on an accused person, it shall prepare the usual warrant for the realization of the fine, and shall forward it to the [Chief Judicial Magistrate] [Substituted by C.S. No. 37.] concerned with an endorsement thereon to the effect that the fine has been realized.Chapter XII
Appeals - [Chapter XXIX] [Substituted by C.S. No. 38.], Cr. P.C.
79.
Petitions of appeal against the sentence or orders of Sessions Judges, presented to officers in charge of jails shall be forwarded by such officers direct to the Registrar of the High Court, intimation of the fact being at once given, in each instance, to the Judges whose sentence or order is appealed against by sending him a copy of the letter [in Form no. (M) 18, Volume III] addressed to the Registrar with a forwarding memo.Note - Sessions Judges need not send the records of such cases to the High Court until they are requested to do so upon the admission of the appeal. - (G.L. no. 1 of 4th January, 1901.)80. [ [Substituted by C.S. No. 38.]
In the case of appeals preferred to the Court of Sessions by persons convicted by a Magistrate, the letter intimating the date fixed for the hearing and calling for the records of the case should be sent in Form (M)14, Volume II by the Sessions Judge to the trying Magistrate and in case of his absence to the Magistrate incharge or his successor-in-office, for compliance, with a copy to the District Magistrate and the Chief Judicial Magistrate.]81. [ [Substituted by C.S. No. 39.]
When an appellate Court, or a Court of Revision direct the release of a prisoner on bail pending the hearing of an appeal or an application for revision, such Court shall send the warrant for his release on bail to the Court which passed the order under appeal or revision. If the Presiding Officer of the Court concerned is not there, then it shall be the duty of his successor-in-office or the officer-in-charge of his Court, as the case may be, to comply with the.order. The bail orders may also lay down the amount of bail, number and nature of sureties, etc. If any person is unable to furnish the bail required of him, the court receiving the warrant for the release of the prisoner on bail shall forthwith return the same to the Appellate Court or Court of Revision which issued it, with an endorsement thereon to the effect that the prisoner is unable to furnish the bail. [G.L. 4/40, G.L. 1/53, G.L. 6/54]Note - In this behalf attention is drawn to General letter no. 3 of 1967 (Criminal).]82.
When an appeal has been disposed of, a copy of the judgement in appeal and of the order passed shall be forwarded to the Original Court.83.
84.
Judicial Officers are prohibited from sending by telegraph orders to officers-in-charge of jails for the release of prisoners in their custody.85.
Irrespective of the procedure prescribed in rule 83 above the Appellate Court shall, for the information of the appellant, notify to the officer-in-charge of the jail in which such appellant is confined the result of his appeal. The notification shall be made in Form no. (M)17, Volume II.86.
Judicial Officers must understand that this notice is intended solely for the communication of the result of the appeal to the appellant, and in no way relieves them from the duty of issuing revised warrant when such are necessary.Proviso 1. - Provided that, where an accused has been admitted to bail pending the hearing of his appeal the original warrant of commitment shall after being returned by the Jail authorities to the Court which issued it, be forwarded to the Appellate Court.87.
The Court to which the judgement of the High Court may have been certified for the purpose of giving effect thereto will be guided by the above rules (82 I to 86). Except when the High Court otherwise directs, the lower court shall issue I the warrant of release or modification of sentence. [G.L. 5/40]Note - When an appeal is preferred to the High Court against the conviction I and sentence passed by the Sessions Judge and the prisoner is admitted to bail I the original warrant in case of reversal or modification of the sentence should be returned by the Magistrate to the Sessions Judge to be filed with the Sessions record.88.
Where the High Court simply modifies a sentence passed by a Sessions Judge without change of section, and where the High, Court passes a new sentence by changing the conviction section or the punishment section, or otherwise, the sentence finally passed shall count, unless especially otherwise directed, from the first day of imprisonment under the original sentence. [Reproduced in Rule 523 of the Jail Code]Chapter XIII
Reference and Revision - [Chapter XXX] Cr. P.C.
89.
The Magistrate of a district must be deemed in respect of his judicial functions and in this respect only to be subordinate to the Sessions Judge.90. [ [Substituted by C.S. No. 41.]
Sessions Judges are to be guided by, but not to go beyond the following instruction in communications with the Executive Magistrates.District Magistrates are to comply with all requisitions made by Sessions Judges with regard to any case appealable to or revisable by them. The District Magistrates are also to render any explanation which the Sessions Judges may require from them and to obtain and submit any explanation which Sessions Judges may require from the Executive Magistrates.]91. [ [Substituted by C.S. No. 41.]
When the record of a proceeding in the Court of Executive Magistrates is called for by the Sessions Judge under Section 397, Criminal Procedure Code, it shall always be done through the District Magistrate. If the case relates to the Court of Judicial Magistrate, the record shall be called for from that Court.]92. [ [Substituted by C.S. No. 41.]
Every application under Section 397 of the Code of Criminal Procedure, 1973 (Act 2 of 1974) shall be accompanied with an affidavit stating whether an application on the same facts and against same judgement or order had bee previously filed before the High Court or the Sessions Judge on behalf of all c any of the petitioners, and if so with what result.]93.
[x x x] [Deleted by C.S. No. 42.]94.
[x x x] [Deleted by C.S. No. 42.]Chapter XIV
Lunatics - [Chapter XXV] [Substituted by C.S. No. 43.] Cr.P.C.
95.
The following is suggested as a suitable form of finding of acquittal of the ground of insanity;-"The Court finds that...........did kill.........by striking him on the heat with a club, but that, by reason of unsoundness of mind, he was incapable of knowing that he was doing an act which was wrong or contrary to law, and that he is not therefore guilty of the offence specified in the charge, viz ;and the Court directs that the said (..........) be acquitted, and that, under the provisions of [Section 335], Criminal Procedure Code the said (..............) be kept in safe custody, in the........".Chapter XV
Commissions for Examination of Witnesses - Chapter XL, Cr. P. C.
96.
[x x x] [Deleted by C.S. No. 44.]97. [ [Substituted by C.S. No. 44.]
When the evidence of a Gazetted Officer of the Mint or the Indian Security Press is required as to the genuineness or spuriousness of a coin or currency note, the Court concerned should ordinarily send the coin or the currency note to the Master of the Mint or the Controller of paper currency as the case may be, under cover of the Court seal or by a messenger whose evidence can afterwards be taken.The experts at the Mint and in the Currency Department are much engage; and it is not always possible for one of them to attend on the date fixed by lire Court. The Court should consider the desirability of issuing a commission for their examination instead of summoning them.] [G.L. 2/23, G.L. 1/43]98. [ [Substituted by C.S. No. 44.]
The instructions contained in Rule 97 shall apply mutatis mutandis to the articles to be sent for examination by a Gazetted Officer of the office of the Controller of Stamps and Stationery and also to the examination on commission of such officer with regard thereto.] [G.L. 1/26, G.L. 5/44]Chapter XVI
Special Rules of Evidence - [Chapter XXIII] [Substituted by C.S. No. 45.] Cr. P. C.
99.
[x x x] [Deleted by C.S. No. 45.]100.
As soon as evidence under [section 299] [Substituted by C.S. Mo. 45.], Cr. P. C. have been recorded or the trial has been separated, particulars thereof shall be noted in the register in Form no. (R) 5A, maintained in the Court for the purpose, and intimation thereof with necessary details shall be sent by the Courts concerned to the [Sub-Divisional Judicial Magistrate] [Substituted by C.S. Mo. 45.] and the Sessions Judge for being noted in the registers maintained in their respective offices. The Sub-Divisional Magistrate shall call for a report from Police concerned as to the action taken and forward a copy thereof with his comments thereon to the Sessions Judge at the end of each quarter. This report together with the register in Form (R) 5-A, shall be put up before this Sessions Judge at an interval of three months for necessary orders. [G.L.3/63]Chapter XVII
Disposal of property - [Chapter XXIV] [Substituted by C.S. No 46.] Cr. P. C.
101.
Chapter XVIII
Miscellaneous - Chapter XLVI, Cr. P. C.
102.
The following rules have been made by the Governor-General in Council under sub-section (1) of Section 549 of the Code of Criminal Procedure, 1898 (Act V of 1898), and in supersession of the notification of the. Government of India in the Home Department no. 817, dated the 23rd May, 1902 (vide Home Department notification no. F-465-28, dated the 27th June 1928), as to cases in which persons subject to military or air force law shall be tried by a Court to which the said Code applies, or by a court-martial, namely:-1. Where a person subject to military or air force law is brought before a Magistrate and charged with an offence for which he is liable, under Section 41 of the Army Act or under Section 41 of the Air Force Act, as the case may be, to be tried by a court-martial, such Magistrate shall not proceed to try such person, or to issue orders for his case to be referred to a Bench or to inquire with a view to his commitment for trial by the Court of Sessions * * *, for any offence triable by such Court, unless-
2. Before proceeding under clause (a) of rule 1 the Magistrate shall give notice to the Commanding Officer of the accused and, until the expiry of a period of five days from the date of the service of such notice, he shall not-
3. Where within the period of five days mentioned in rule 2, or at any time thereafter before the Magistrate has done any act or issued any order referred to in that rule, the Commanding Officer of the accused gives notice to the Magistrate that, in the opinion of competent military or Air force authority, as the case may be, the accused should be tried by a court-martial, the Magistrate shall stay proceedings and, if the accused is in his power or under his control, shall deliver him with the statement prescribed by Section 549 of the said Code, to the authority specified in the said Section.
4. Where a Magistrate has been moved by competent military or Air force authority, as the case may be, under clause (b) of rule 1, and the Commanding Officer of the accused subsequently gives notice to such Magistrate that, in the opinion of such authority, the accused should be tried by a Court-Martial, such Magistrate, if he has not before receiving such notice done any act or issued any order referred to in rule 2, shall stay proceedings and, if the accused is in his power or under his control, shall in the like manner deliver him, with the statement prescribed in Section 549 of the said Code to the authority specified in the said Section.
5. Where an accused person, having been delivered by the Magistrate under rule 3 or 4, is not tried by a court-martial for the offence of which he is accused, or other effectual proceedings are not taken or ordered to be taken against him, the Magistrate shall report the circumstance to the State Government.
6. In these rules 'competent military authority' means the Brigade Commander, and 'competent air force authority' means the Air Officer Commanding, Air Force in India.
103.
For rules framed by Government under Section 565 (3), Criminal Procedure Code, [see] [Substituted by C.S. No. 47.] Bengal Government notification no. 313-J, dated the 14th January 1902.103A. [ [Inserted by C.S. No. 47.]
In the matter of application of Rules 102 and 103, the provisions of Section 484 (2) (b) of the Criminal Procedure Code (Act 2 of 1974) may be seen.]Part II – Rules regarding Practice and Procedure under Special Acts.
Chapter I
[The Indian Oaths Act, X of 1873 Rules framed by the High Court] [Now Oaths Act, 1969 (44 of 1969)]
104.
The following forms of oaths and affirmations are prescribed by the High Court of Judicature at Patna under Section 7, Act X of 1873.For WitnessesOathI swear that the evidence which I shall give in this case shall be true, that I will conceal nothing, and that no part of my evidence shall be false.So help me God.AffirmationI solemnly declare that the evidence which I shall give in this case shall be true, that I will conceal nothing, and that no part of my evidence shall be false.For InterpretersOathI swear that I will well and truly interpret, translate and explain all questions and answers, and all such matters as the Court may require me to interpret, translate and explain.So help me God.AffirmationI solemnly declare that I will well and truly interpret, translate and explain all questions and answers, and all such matters as the Court may require me to interpret translate, or explain.So help me God.105.
Christian witnesses and interpreters to whom oaths are administered are to be sworn upon the New Testament.106.
In other cases the oaths are to be administered upon such symbol, or accompanied by such act, as may be usual, or as such witness or interpreter may acknowledge to be binding on his conscience.Chapter II
The Reformatory Schools Act
107.
For rules under the Reformatory Schools Act-vide Bihar and Orissa Government's no. 197-201-J., dated the 29th January 1917, circulating "Summary of orders relating to the treatment of juvenile offenders" and also the Reformatory Schools Act Manual, issued by the Local Government. [G. L. 5/63]Chapter III
The Indian Stamp Act, II of 1899.
108.
Part III – Records
Chapter I
Arrangements of Records of Criminal Proceedings.
109.
"Record-room" is a room set apart for the storage of decided cases and "Record-keeper" is the ministerial officer in immediate charge of such records.A. Records of Courts of Session110.
Every record of a Court of Session shall consist of two files, to be styled and marked respectively File A and File B.111.
File A shall contain the following papers which shall be arranged in the following orders-112.
File B shall contain-113.
The record of every Warrant or Summons case tried by a Magistrate shall consist of two files, to be styled and marked, respectively File A and File B.114.
The following papers shall be included in the File A in the following order-115.
File B shall contain-116.
117.
[x x x] [Deleted by C.S. No. 51.]118.
[x x x] [Deleted by C.S. No. 51.]Summary Trials.119.
In cases tried summarily, the A file should contain only the form of summary trial kept under section 263 or 264 of the Criminal Procedure Code, and whatever else the Court may record under the provisions of these Sections; and all other papers connected with the trial, should be placed in the B file. In the absence of express orders to the contrary, the A file alone should be forwarded to a Court of Appeal, or Revision. In the case of such records, no title-page, table of contents, or order-sheet need be prepared.Miscellaneous Inquiries.120.
The rules relating to the records of Summons cases shall apply to the records of Inquiries under section 307, Criminal Procedure Code and to such other proceedings as, under the Code, the procedure applicable to Summons cases applies; and the rules relating to the records of Warrant cases shall apply to the j records of Inquiries in other cases, with such modifications in details as the circumstances of such cases may require.C. Records of Appellate and Revisional Courts121.
The record of the Appellate or Revisional Court shall be arranged in the same way as that of the Court of Original Jurisdiction, except that there shall be no separate B file, the papers which would belong to the B file being attached to the A file.D. Exhibits.Note 1 - These rules apply to the records of all Courts.Note 2 - For rules as to return of exhibits see rules under Chapter V "Preservation and Destruction of records".122.
The Courts shall mark the documents which are admitted as evidence on behalf of the prosecution, with figures in the order in which they are admitted, thus:-Exhibit 1, Exhibit 2, etc., etc.. and the documents admitted as evidence on behalf of the defendant with capital letters, thus :-Exhibit A, Exhibit B, etc., etc.123.
When a number of documents of the same nature are admitted, as for example a series of receipts for rent, the whole series shall bear one number oi capital letter, a small number, or small letter being added to distinguish each pa per of the series thus :-Exhibit 11, 12, etc., etc.Exhibits Aa, Ab, etc., etc.124.
A list of the documents admitted in evidence on behalf of the prosecution, and another list of documents admitted in evidence for the defence, shall be prepared by the clerk of the Court and signed by the Judge/Magistrate. The documents shall be entered in these lists in the order in which they are admitted and marked. [For form of list see Form no. (M) 22, Volume II.]125.
Whenever a document used in evidence is withdrawn, either before or after judgement, a note of the fact shall be made in the column of remarks, stating also whether a copy has, or has not, been substituted.126.
Documents admitted as evidence at the trial and not included in file A, shall not be shown in the table of contents of that file, but shall be placed in a separate or supplementary file to which is to be attached the list referred to in rule 124. This file will include not only documents produced for other purpose, but also documents used to refresh the memory of witnesses, e.g., reports of a medical witness, etc.127.
If a witness has given his evidence on a conditional pardon, the proceedings under which pardon was tendered and accepted, and any statement of the witness recorded by the Magistrate, [x x x x] [Deleted by C.S. No. 52.] shall be included in this file.128.
Documents which have not been admitted in evidence should not be made part of the record unless the court directs otherwise. They should, immediately on the conclusion of the trial, be returned to the person producing them or his mukhtar or pleader after he has signed the receipt for the same in the appropriate column of the list [Form no. (M) 22A], A mukhtar or pleader, when required to do so is bound to take back any document produced by his client which has not been admitted into evidence and to sign the receipt referred to above.129.
When any article connected with the offence charged is produced in a Criminal Court and, after being proved, is admitted in evidence it shall be marked by the Court with a Roman Numeral, thus :-Exhibit I, II, III, etc.130.
A list of such articles admitted in evidence shall be prepared by the clerk of the Court, and shall be signed by the Judge/Magistrate. The articles shall be entered in the list in the order in which they are admitted and marked. [For form of list see Form No. (M) 22, Volume II.]131.
No article which has been admitted in evidence, shall be returned, or destroyed until the period for appeal has expired, or until the appeal has been disposed of, if an appeal be preferred against the conviction and sentence.132.
Whenever an article, which has been admitted in evidence is returned, or destroyed, a note of the fact shall be made in the column for remarks.E. General Rules133.
In every case, papers shall, as far as possible, be attached to the file to which they belong, as the trial proceeds, and shall be arranged in the order in which they are brought before the Court. The necessity of sorting papers in the Record-Room must be avoided.134.
To each file of every record there shall be prefixed a combined title-page and table of contents in Form No. (M) 21, Volume II. [x x x] [Deleted by C. S. no. 53.]135.
The Table of Contents will be in the following form and should be written up in the manner indicated below :-Table of Contents.| Serial no. of papers | Sheets | Description | Value of Court fee stamps | Period of which to be preserved | Remarks |
| 1 | 2 | 3 | 4 | 5 | 6 |
| Rs. P. | |||||
| 1 | 1-3 | Order-sheet | |||
| 2 | 4-5 | Petition of complaint | 0 50 | ||
| 3 | 6-8 | Confession of accused before trial | |||
| 9 | Charge | ||||
| 10-12 | Judgement | ||||
| 13-14 | Copy of the judgement of Appellate or Revisional Court. |
| Total value of Court-fee stamps | Compared and found correct |
| (Signed) | |
| Officer of Court | Record-Keeper |
Chapter II
The Order-sheet
A. Order-sheet for Sessions Courts.136.
An Order-sheet in Form no. (M) 20, Volume II, shall be used in all Sessions trials, and shall form part of the record of each trial.137.
The Order-sheet shall contain a complete record, in chronological order, of the proceedings, from the commencement to the conclusion of the trial, and every order passed during the trial. It may be written by the clerk of the Court, but shall be signed, at the end of the proceedings on each day, as well as on the conclusion of the trial, by the Sessions Judge, after he has satisfied himself of the correctness of all the entries made therein. [* * *] [Deleted by C.S. No. 54.]138.
It shall contain-139.
A form of Order-sheet in Form No. (M) 19, Volume II, is to be used by all Magistrates subordinate to the High Court, and it shall form part of the record of each trial, [x x x] [Deleted by C. S. No. 55.],140.
The Order-sheet shall include every interlocutory order, from the date of complaint, or [the date on which the F.I.R. as received in the office of the [Magistrate concerned] [Substituted by C. S. No. 8.] is laid before him,] and shall also contain the substance of the final order. [G. L. 1/50, G. L. 1/58, G.L 1/59]141. [ [Substituted by C. S. No. 55.]
Each order entered in the order-sheet shall bear serial number be signed by the Magistrate.]Chapter III
Inspection of Record
142.
No record not deposited in the Record Room shall be inspected without the permission of the [court concerned.] [Substituted by C. S. No. 56.]143.
The [court concerned] [Substituted by C. S. No. 56.] may either in his presence or in the presence of a clerk deputed by him for the purpose allow inspection of any such record to public officers, pleaders and mukhtar in the case subject to the general conditions laid down for inspection of records in the Record Room (vide Chapter VI, rule 158 post).Chapter IV
The transmission of Records to the District Record-Room
144.
With the exception of proceedings before the Court of Session, the records of which will be kept in the Record Room of the.Sessions Judge, the records of all criminal proceedings will be kept in the Record Room of the Magistrate of the district.[Note - Records received from the committing court shall, for the purposed depositing in the Record-Room, be treated as part of the Sessions record.] [Substituted by C. S. No. 57.]145.
The records of all decided cases shall be forwarded to the District Record Room by Magistrates, at headquarters, in the course of the next month, and by Magistrates, at Subdivisions, in the course of the fourth month succeeding that in which they were decided. [H. C. Memo No. 4331-64, dated 21st April 1966\146.
The District Magistrate shall fix the dates on which the records from each Court shall be despatched to the District Record-Room endeavouring so to fix the dates that too many records shall not reach the Record Room at one and the same time.Chapter V
Preservation and Destruction of Records and Return of Exhibits
147.
A list in Form No. (R) 13, Volume II, shall accompany all records sent by Magistrates to the District Record Room and a list in Form No. (R) 14, Volume II, shall accompany all records sent to the Sessions Judge's Record Room.One list only shall be prepared for the record of all the four classes into which the cases have been classified under rule 150. The records of cases mentioned in provisos to rule 150 shall be entered in a separate list.148.
These lists must be uniform in size and shape and shall be bound up from time to time, so as to constitute catalogues of the records sent to the District Record Room and the Record Room of the Sessions Judge, respectively. They shall be preserved for the same period as the record to which they relate.149.
The lists required by rule 147 shall contain an entry of every case disposed of during the period to which they relate and be prepared in duplicate by means of Zanetic (pen) carbon paper. One copy of each list shall be forwarded with the records. The duplicate copy shall be sent to the Judge or Magistrate in charge of the Record Room under a separate cover and will be returned to the issuing Court duly signed by the Record-Keeper who shall acknowledge that the records have been received. These duplicate copies shall, on return, be preserved by the issuing Court for [three years] [Substituted by C. S. No. 17, dated 19.12.1973.] from the dates of despatch of the original copies to the Record Room.Note 1 - In every list, entries shall be serially numbered. Care should be taken to correct the classification of records as shown in the lists when this becomes necessary owing to the convictions being modified or set aside by higher Court.Note 2 - A note shall be made against each entry in the list of records mentioned in the provisos to rule 150 if and when destruction is carried out.150.
The period for which the records shall be preserved, such period being calculated from the date of the final judgement or order in each case, shall be as follows [G. L. 8/44] :-Class I - To be preserved for 14 years151.
Sessions Judges and Magistrates may, at their discretion, preserve any particular paper on the record of any particular case, beyond the above periods.Return of Exhibits152.
When an entry in a public register, or in private account book or other bulky record, not being itself an entry in respect of which an offence has been committed, or is alleged to have been committed, is produced in evidence, and made an exhibit in the case, and the retention of such register, account book or record would cause inconvenience to the public, or the person producing the same, such register, book or record shall not be retained by the Court but shall be returned to the person by whom it has been produced. Before returning the register, book, or record, the Court shall mark, for the purpose of identification, such entry or entries as have been exhibited in evidence and shall cause a certified copy of the entry or entries to be filed with the record of the case. The person to whom the register, book, or record is returned, shall be bound to produce the same before the court when required to do so, and may be required to enter into a bond to that effect.153.
154.
When returning documents, care must be taken that any document which the Court has impounded is not delivered out of the custody of the Court.155.
The destruction of records, in accordance with these rules, shall take place at the end of each calendar year, by burning in the presence of the record-keeper. Sessions Judges and District Magistrates will note in their Annual Reports whether these rules have been duly observed.Note - The above rules must be read in connection with the provision of section 8, Act III of 1879.Chapter VI
Custody and examination of and requisitions for, access to and transmission of records from one Court to another.
156.
The records of decided cases shall be retained in the Record Rooms of the Courts to which they appertain or of the superior Court of the district, and shall not be allowed to pass out of the custody of the officers of such Courts, except when called for by superior Judicial authority, or required for the purposes of Order XIII, rule 10 of the Code of Civil Procedure by a Civil Court. It is improper and inconvenient that records of the Courts of Justice should be sent to other public officers or functionaries. If a reference to their contents is required the proper procedure is ordinarily to obtain copies of the requisite papers. [G. L. 3/49]157.
The records of cases called for by the High Court, on appeal, revision or reference from the judgements and orders passed therein, should be despatched within seven days from receipt of the requisition. In the event of any delay occurring in their despatch, a reply should be sent explaining the cause of delay, any, the probable date of their despatch.[157A [Inserted by C. S. No 97. dated 1.5.1985]Reminders relating to records sent to the High Court should be issued in the first instance on the expiry of twelve months and thereafter at intervals of not less than six or more than twelve months.]158.
159.
The examination of records by Pleaders shall be allowed only on office days and during such office hours as the Sessions Judge or District Magistrate may prescribe.160.
When in the course of proceedings in a Criminal Court, it becomes necessary to refer to the contents of public documents desposited in other Courts the ordinary procedure is to require copies of them to be filed. It frequently happens, however, that in the course of a criminal trial the production of an original record becomes necessary. In such case the Court where the record is deposited shall comply with the requisition of the Court requiring it even though the reason given for the production of the original record may be considered in-sufficient. [G. L. 7/54]Note 1 - This course should also be followed when no reason is given in the requisition. If the record required is that of an appeal pending before the [Court of Sessions or Chief Judicial Magistrate] [Substituted by C.S. No. 60.], he should intimate the fact to the officer making the requisition, and request him to return the record without delay.Note 2 - Papers and Records received from other officers or courts shall be entered in Register (R) 14-A, to be maintained by all criminal courts.161.
When a Divisional Commissioner requires the record of a criminal trial in order to satisfy himself whether Government should be moved to direct an appeal against an original or appellate judgement of acquittal under [section 378] [Substituted by C.S. No. 60.] or an application for enhancement of sentence under [sections 399 or 401] [Substituted by C.S. No. 60.] of the Criminal Procedure Code, the Sessions Judges should comply with the application. [G.L. 1/20]162.
Similarly, when the State Government appoints a commission of inquiry into misconduct on part of a police officer in consequence of strictures expressed by a Court, the Sessions Judge should forward to the commission, on requisition, the original record of the decided sessions case in question.Access to Records in Courts of Session163.
164.
The following instructions should be observed in transmitting records from one Court to another:-Part IV – Information and Copies
Chapter I
For searching fees and charges for copies, see Part V
Preparation and issue of copies and supply of information[G L. 13/65 (Civil/Crl)]165. [ [Substituted by C. S. No 93 dated 19.11 1982.]
In addition to the rules of this chapter, the relevant rules of Part IV, Chapter I of the Civil Court Rules, Volume I shall apply as far as may be to the application for copies and information in the Criminal Courts.] [H.C. Letter no. 5739-71, dated 1st June. 1964, G.L. 2/61]Note - The copying work of the Sessions Judge's Court is done in the Copying Department of the District Judge.]166.
Any person may apply for information from the records and registers of any Court.167.
Information may be asked for in one application in respect of one matter from a single record or register and shall be limited to a single question. Questions about particulars to be inserted in application for copy of any document respecting which information is wanted will be treated as a single question. Information requiring anything but short answers shall not be given. If any extract from the record is desired the proper course is to apply for a copy.168.
In criminal cases, parties are entitled to obtain copies of any portion of the record of trial; this rule covers such police papers as may be made use of as evidence at the trial;[Provided that in cases where there arises a doubt as to whether copy of any particular paper from the record of a pending case should be granted or not specific orders of the Presiding Officer of the Court concerned shall be obtained at the earliest opportunity before sending the paper to the Copying Department;Provided further that for copies of depositions in a criminal case which is being heard the procedure laid down in rule 369 of the Civil Court Rules, Volume I shall be followed.] [Inserted by C.S. No. 15.]Note - Police reports on which proceedings are instituted under [Chapters VIII, XB, XC and XD] [Substituted by C.S. No. 62.] form a portion of the record of trial.169.
As a general rule, copies of exhibit in a criminal case should not be granted to persons who are strangers to the case. A Magistrate should use his discretion in each case, acting on the general principle that no copy should be given to a stranger without good cause being shown.170.
Copies of printed and litho-graphed maps and plans will not ordinarily be supplied by the Copying Department. Application should be made to the office where the original maps are deposited.171.
Copies of papers from a record called for from another Court or office not being subordinate to the Court to which the Copying Department is attached will not be given unless an application for copy is made through the court or office which sent the record or paper and such court or office forwards the application for compliance.172.
[x x x] [Deleted by C. S. No. 14.]173.
At Sadr copies of English documents shall be type-written.174.
In the ordinary circumstances a copy shall be furnished not later than 1 P. M. or 8 A. M., as the case may be, on the 5th open day after the application;[Provided that in case of notification regarding filing of deficit stamps and folios, copies shall ordinarily be furnished on the next open day following the date of filing of the deficit stamps and folios, if the time prescribed in the above rule has expired.] [Inserted by C.S. No. 13.]Chapter II
Copyists
175.
Seventeen and a half paise out of the charge levied of 35 paise per folio (See Chapter I, Part V, Rule 187) represent the payment to Government on account of the salary of examiners and cost of paper and the remaining 17½ paise will represent the earning of the copyist or the typist, whose account will be made up monthly. (Fraction of a paisa, if any, in the total of the monthly earnings will be ignored). The amount due to each shall be paid out of the grant for 'Allowances'. These payments must be checked with the upper part of each stamp, which, when the copy is ready, must be torn off each sheet along the perforated line, and endorsed with the Typist's or Copyist's name and kept till the end of the month. In cases of maps and plans, half of the copying charges to be levied shall be paid to the Copyists and half will go to the Government on account of examination charges and cost of materials. The upper halves of the adhesive stamps used in maps, plans and copies on forms shall be treated in the same way as upper portions of impressed stamped sheets. Care must be taken to see that nothing in excess of half in either case of the amount realised in stamps is paid to the Copyists or Typists.Note 1 - The Copyist or Typist is paid by the folios copied, whether the copies are subsequently taken out or not.Note 2 - Expedition fees (Part V, Chapter I, Rule 187) are for credit to Government and no part of them is payable to this Copyists or Typists.176.
[x x x] [Deleted by C. S. No. 94 dated 19.11.1982.]Part V – Fees and Costs including rules and orders under the Court-Fees Act
Chapter I
A. Process Fees
Rules framed by the High Court of Judicature at Patna, under Clause (ii) of Section 20 of the Court-Fees Act, 1870, declaring the fees chargeable for the service and execution of processes issued by the Courts of Magistrates.Note 1 - These rules apply only to processes served and executed by Magistrates, establishments. By this, however, it was not intended that processes issued under the orders of a Court of Session, should be served without charge, as it was contemplated that such processes should always be issued by the District Magistrate at the discretion of the Sessions Judge.Note 2 - These rules do not apply to the service and execution of processes in the case of cognizable offences and no fee can legally be charged for the issue of process in the case of a cognizable offence, whether the case be instituted on complaint or not.The question whether fees are chargeable in any particular case should be determined by the Magistrate with reference to the Section of the Indian Penal Code or other law relating to the offence in respect of which he directs process to issue, whatever the Section or law may be that is quoted in the complaint.Note 3 - Under Clause (xviii) of Section 19 of the Court-Fees Act, VII of 1870, no court-fee is leviable on a complaint preferred by a Municipal Officer. Court-Fee should, however, be levied for processes issued in non-cognizable cases instituted by such officers, such fees being, on conviction of the accused, recovered from him under [Section 359 of the Code of Criminal Procedure, 1973 (Act No. 2 of 1974)] [Substituted by C. S. No. 20, dated 19.11.1975.].Note 4 - [x x x] [Deleted by C. S. No 63.]177.
The fees hereinafter mentioned shall be chargeable for serving and executing the processes to which the fees are respectively attached, viz.-| Rs. | P. | ||||
| (1) | Warrant of arrest- | ||||
| For the warrant in respect of each person named therein | ... | ... | 1 | 50 | |
| (2) | Summons- | ||||
| For the summons in respect of one person, or of the first twopersons residing in the same place | ... | ... | 0 | 75 | |
| In respect of every additional person named therein | ... | ... | 0 | 40 | |
| (3) | Proclamation for absconding party under[Section 62] [Substituted by C.S. No.64.]of theCriminal Procedure Code- | ||||
| For the proclamation | ... | ... | 3 | 00 | |
| (4) | Proclamation for witness not attending[Section 62] [Substituted by C.S. No.64.] | ||||
| For the proclamation | ... | ... | 0 | 75 | |
| (5) | Warrant of attachment | ||||
| For the warrant | ... | ... | 1 | 50 | |
| Where it is necessary to place officers in charge of propertyattached, for each officer so employed, per diem | ... | ... | 0 | 40 | |
| (6) | Written order- | ||||
| For the order | ... | ... | 1 | 50 | |
| (7) | Injunction | ||||
| For the injunction | ... | ... | 1 | 50 | |
| Note- The provisions of the Substituted by C.S.[Section 359] [Substituted by C.S. No.64.]Cr. P.C., and of Rules 178 and 179 below, applyalso to injunctions. Criminal officers are, however, remindedthat injunction in proceedings not connected with offences arenot chargeable with any fee. An injuntion under Section 143,Criminal Procedure Code, would, for example, be chargeable withthe above fees whereas an injunction under Section 144 or 145 ofthe Code would not carry any fee (Rule no. 10 of 26th September,1882. | |||||
| (8) | Notice | ||||
| For the notice in respect of one to four persons residing inthe same village | ... | ... | 1 | 50 | |
| In respect of every additional person named therein | ... | ... | 0 | 50 |
178. [ [Substituted by C.S. No. 65.]
No fee shall be chargeable on any process of Criminal Court in any case where the prosecution is on the part of the Government.]179.
No process which comes within the operation of rule 177 or 182 shall be drawn up for service or execution except upon an application made to the Court for that purpose in writing on a document bearing upon its face stamps not less in amount than the fee which is directed to be charged for serving and executing the process so sought to be drawn up. This application may, however, at the option of the party making it. be included in the petition by which he moves the Court to order process to issue, but in that case the petition must bear the requisite stamps for the process-fee, in addition to such stamps if any, as are needed for its own validity; and in either case the filing of the application, thus duly stamped, shall constitute payment of the fee chargeable for the process.180.
Cost awarded under [Section 359] [Substituted by C.S. No. 65.] Cr. P. C., and compensation awarded under [Sections 250 and 357] [Substituted by C.S. No. 65.] of the Code of Criminal Procedure shall be realized by Magistrates of their own motion, and without payment or recovery of process-fee.181.
When a proclamation has been issued for an absent witness, if the witness shall afterwards appear, and the Court shall be of opinion that such witness had absconded or concealed himself for the purpose of avoiding the service of warrant upon him, such Court may order the witness to pay the cost of the proclamation.182.
In the districts named in the margin, in every case where a process has to be executed at a distance of more than [40 kilometres] [Substituted by C.S. No.18, dated 18.12.1973.] from the Court from which it is issued, an addition of one-fourth is to be made to the fee chargeable, and if more than [80 kilometres] [Substituted by C.S. No.18, dated 18.12.1973.] an addition of one-half. (Hazaribagh, Paiamau, Singhbhum. [Giridih] [Inserted by C.S. No. 65.])183.
Throughout the District of Purnea and the Madhepura and Supaul Subdivisions of the District of Saharsa and for the periods of the year during which travelling except by boats is, in the opinion of District Officer, impracticable, the fees chargeable for the service of processes shall be increased 25 percent in order to provide for payment of the boat-hire or ferry-toll rendered necessary by the State of the country. The additional fees may, however, be reduced to 12 ½ percent over the fees ordinarily leviable at the discretion of the District Officer in any part of a district, where, or at any season of the year, when the levy of the larger amount is found to be unnecessary.In Khagaria Sub-division in the District of Monghyr an additional lee of 50 paise shall be realised in Court-Fee stamps in addition to the ordinary fees chargeable for the service of processes in order to provide for payment of boat-hire or ferry-toll rendered necessary by the State of the country.Note - The process-server's boat-hire passed under this rule should alone be included under the head of "process-serving charges" under "Special Contingencies" (vide Resolution of the Financial Department of the Government of Bengal, dated the 4th August, 1890).184.
When for service of any process a peon has to cross a ferry, then the amount, if any, legally exigible as toll, shall be paid by the Court executing such process from the special permanent advance sanctioned by the State Government for the purpose of these rules.Note - This rule will not apply to the District of Purnea and the Madhepura and Supaul Sub-divisions of the District of Saharsa for the period of the year during which additional fees for the payment of the boat-hire or ferry-toll are leviable, under the preceding rule (rule 183).185.
No fee shall be chargeable for serving and executing any process, such as a notice, rule, summons or warrant of arrest, which may be issued by any Court of its own motion solely for the purpose of taking cognizance of, and punishing any act done, or words spoken in contempt of its authority.B. Reduction and Remission of Court-fees Extracts from orders of the Government of Bihar and Orissa under Section 35 of the Court-fees Act186.
Under Section 35 of the Court-Fees Act, 1870 (VII of 1870), as amended by Act XXXVIII of 1920 and in supersession of all previous notifications under that Section, it is hereby notified that, in exercise of the power to reduce or remit, in Bihar and Orissa, all or any of the fees mentioned in the First and Second Schedules to the said Act, the Government of Bihar and Orissa have been pleased to make the reductions and remissions hereinafter set forth, namely [Notification of the Government of Bihar and Orissa, no. 2576/L.A. 25, dated the 5th December 1921]:-* * * * ** * * * *187.
Searching and copying fees shall be charged according to the scale shown in the table below except in the cases where the law requires copies to be given free of cost:-| Nature of fee or charge | Cases in which to be paid | AmountRs. P. | How to be paid |
| 1 | 2 | 3 | 4 |
| 1. Searching fee | On all applications -(1) For information whether the record is deposited in theRecord room or not. | 0 25 | By a Court-fee stamp to be affixed to the application. |
| Note- This is the only fee to be paid on suchapplication. | |||
| (2) For inspection of the record of a decided case. | 0 25 | Ditto | |
| Note- No searching fee to be charged to pleaders forlooking at the records of pending cases. | |||
| (3) For copy (in addition to the prescribed fee of one annaunder the Court-Fees Act) where the record is deposited in theRecord room. | 0 25 | Ditto | |
| Note 1.- One searching fee shall be charged for anynumber of copies taken from the same record and included in thesame application. | |||
| Note 2.- Records called for in connection withoriginal case or appeal will be treated as a part of the recordof such case or appeal. | |||
| 2. Copying charges | (a) Manuscript copies | 0.35 per folio consisting of 150 words English,[or Hindi in Devanagri script] [Inserted by C.S. No. 9.]or 300 words vernacular[otherthan Hindi in Devanagri script] [Inserted by C.S. No. 9.]4 figures counting one word. | By means of an impressed stamp of 35 paise on each sheet ofpaper corresponding with the folio to be provided by theapplicant for copy. |
| Note- There are 25 lines in each sheet. No line shallcontain more than 6 words English,[or Hindi in Devanagriscript] [Inserted by C.S. No. 9.]or 12 words vernacular[other than Hindi in Devanagriscript] [Inserted by C.S. No. 9.] | |||
| (b) Typed copies containing- | |||
| (i) Not exceeding 150 words. | 0 35 | By means of an impressed stampedpaper of 35 paise.Note- Special stamped sheets divided into two equalparts by a blue line, each part being intended for 150 wordsshould ordinarily be used for type-written copies. | |
| (ii) Exceeding 150 but not exceeding 300 words. | 0 70 | By means of the same impressed stamped paper of 35 paise withan adhesive stamp of 35 paise affixed thereto across the top sothat the figure head may be above the perforated line and thatthe portion below may clearly show the value. | |
| (iii) Concluding portion of documents beyond 300 words. | By means of an additional impressed stamped paper or papers of35 paise with an adhesive stamp of 35 paise affixed thereto ifnecessary according to the number of words remaining to be typed. | ||
| Note 1.- The adhesive stamp will be supplied loose bythe parties and affixed in the Copying Department according tonecessity. | |||
| (c) Expedition fee for urgent applications- | Note 2.- Impressed stamped sheets should never bereceived and cancelled in lieu of adhesive stamps. | ||
| (i) For inspection or information. | 1 00 | By means of Court-fee stamp to be affixed to the application. | |
| (ii) For copies- | |||
| (1) Not exceeding 600 words English[or Hindi in Devanagriscript] [Inserted by C.S. No. 9.]or 1,200 words vernacular[other than Hindi in Devanagriscript] [Inserted by C.S. No. 9.] | 1 00 | Ditto. | |
| (2) Exceeding 600 words English[or Hindi in Devnagri script] [Inserted by C.S. No. 9.]or 1,200 words vernacular,[other than Hindi in Devanagri script] [Inserted by C.S. No. 9.] | 0 25 for every 150 words English[or Hindi inDevanagri script] [Inserted by C.S. No. 9.]or 300 words vernacular[other than Hindi inDevanagri script] [Inserted by C.S. No. 9.]or part thereof. | Ditto. | |
| Note-This calculation is to be made on the aggregatenumber of folios covered by the same application. |
188.
No fees are to be required or paid for searching, or copying papers wanted by public officers for public purposes.Note - In their Resolution no. 1248-64, dated 31st August 1899, the Government of India directed that "The existing practice of supplying free of charge, to the head of the office concerned, copies of judgements convicting Government officers of criminal offences" should be continued and that "in future, copies of judgements of acquittal and orders of discharge" should also be "supplied free of charge on the application of the Head of the Department". [G. L. 1/20]189.
In the case of maps and plans no general rule can be laid down. In each case the charges will have to be fixed with reference to the difficulty or intricacy of the work to be done. The charges shall be realized by means of adhesive stamps to be affixed to the map or plan, the upper-half being kept by the copyist as his voucher. Half will be paid to the copyist and half will go to Government on account of examination fees and cost of materials.The upper halves of adhesive stamps used in maps and plans shall be treated in the same way as upper portion of impressed stamped sheets.190.
In the case of urgent copies of maps and plans the expedition fee will also be fixed by the Magisterial Officer in charge to be paid by means of a Court-fee stamp affixed to the application for copy. No part of the expedition fee shall be paid to the copyists.191.
For the cancellation of Court-fee stamps on copies reference should be made to rule 197 of this part for "Information and Copies" to Chapter I, Part IV. and for "copyists" to rule 175 of Part IV, ante.192.
193.
The charge for administering the oath to the deponent in the case of any affidavit - [three rupees and twenty paise] [Substituted by C.S. No. 68.]. [C.L. 8/64]Except (1) affidavits made by process-servers regarding the manner of service of processes;194.
The above fee shall be paid by means of a Court-fee stamp.Note - Fees for affidavits are to be entered in the Daily Register of Court, fees-E. Cost of Transmission of Records195.
When a record is called for by a civil court from a criminal court, at the instance of party, the cost of postage should be borne by such party at a uniform rate of one rupee per record to be paid in court-fee stamp for transmission of the record and its re-transmission.F. Cancellation of Court-fee Stamps196.
Each Judicial Officer should, under section 30 of the Court-fees Act, of 1870, formally appoint an officer for the purpose of cancelling stamps and should see that that officer, and no other, is allowed to do the work. [VII G.L. 6/55, G. L. 5/66]197.
The second or triangular punching of court-fee stamps prescribed in rule 199 post should be made on the day the records are received in the District or Sub-Divisional Record-room or as soon after as possible, and should not await the inspection or examination of the records.198.
The Record-keeper should, on receiving records from a Muharrir or others, ascertain that all the papers in the records which require stamps are properly stamped and that the rules regarding their cancellation have been properly carried out. Should any of the stamps show signs of having been tampered with, or should there be any deficiency or any suspicious circumstances he must at once submit a report to the presiding officer of the court. Record-keepers should be reminded that the appointment of a special peon or any other officer to punch stamps on records received into the Record-room in no way absolves them from the duty of seeing that the stamps are duly punched.199.
200.
The court or office issuing copies, certificates or other similar documents liable to stamp duty shall, before issue, cancel the labels affixed to them by punching out with a square punch a portion of the label in such a manner as to remove neither the figure head nor that part of the label upon which its value is expressed*. As an additional precaution the signature of the officer attesting the document with the date should be written across the label and upon the paper on either side of it as is frequently done by persons signing stamped receipts. The stamp shall be punched at the time of attesting the document.* Stamps affixed to affidavits presented to a Commissioner for the purpose of administering an oath or affirmation to the deponent should be dealt with in the same manner as the stamps on copies, certificates or other similar documents liable to stamp duty (G.L. No. 3 of 6th August, 1896).Note - The court or office in which the copy or certificate, etc., may be produced or filed must punch out the figure head under section 30 of the Court-fees Act.201.
Each Judicial Officer should cause an occasional inspection to be made of documents that have been filed in order to ascertain that the stamps have been properly punched and defaced and have not been subsequently removed from the documents on which they have been used. The inspection should be made at least once a quarter. The check herein prescribed applies equally to all papers, which require, adhesive label, and they should be subjected to similar scrutiny.G. Inspection of Records by Registration Officers202.
Government having directed the Inspector-General and Inspectors of Registration to examine the record-rooms of various courts in the mufassil in order to see how far the rules and instructions on the subject of the punching, custody and sale of stamps are carried out, every assistance should be afforded by Judicial Officers to those officers in the discharge of their duty.203.
Government having ordered that, on the discovery of any irregularity in respect of punching or otherwise defacing court-fee stamps, the inspecting Registration Officer should at once bring the matter to the notice of the Presiding Officer of the court, such officer should go into the matter at once and thus trace the person who is responsible for the omission pointed out by the inspecting officer.Part VI – Registers, Periodical Returns and Statements, and Annual Reports
Chapter I
Registers
[Rules for the maintenance and destruction of the Registers of Subordinate Criminal Courts.] [These rules, so far as they relate to the destruction of registers, were framed under Act III of 1879.]204.
While the court does not positively forbid the maintenance of other Subsidiary Registers in the various criminal courts subordinate to it, the list of registers given in Volume II specifies all the registers which, it is believed, are absolutely necessary for judicial, administrative, or statistical purposes.205. [ [Substituted by C.S. No. 11.]
All registers shall be kept in Hindi except the Accounts Registers which shall be kept in English.]206.
The Register of Processes received for service [no. (R) 9] should be kept in each department responsible for the service of processes. The practice of entering Criminal and Revenue processes sent to the department under the Nazir indiscriminately in the same volume should be discontinued.207.
The list of registers given in Volume II shows the period for which each is to be preserved. Registers of Magistrates' courts which are to be preserved for three years or less should not be consigned to the Record-room, but should be retained in the office in which they were written and should be destroyed by that office with the Magistrate's sanction on the expiry of the prescribed period. All other registers of such courts are to be consigned to the Record-room as soon as they are completed. Those that are to be preserved permanently will be entered by the Record-keeper in a register in form no. 7 and those that are to be preserved for more than three years, but not permanently, in another register in form no. 8 of Appendix A of the Bihar Records Manual. The registers in forms nos. 7-8 are to be preserved permanently. [G.L. 1/23]Chapter II
Periodical Returns and Statements
A. General208.
[The forms of Periodical Statements] [The forms are reproduced as nos. (S) 1 to (S) 14 in Volume II.], entered under the heading of "Appendix A" in the list at the beginning of Volume II, are prescribed for adoption by the criminal courts shown against each. On the forms themselves some introductions for observance will be found, and the following general instructions are also issued, in order to secure the correct and uniform preparation of the statements.209.
Apart from certain miscellaneous proceedings under the Criminal Procedure Code, the returns have reference to Judicial work alone, the High Court having no supervision over police work in any shape. Appeals from the orders of the Superintendent of Police, which are heard by the Magistrate in the executive capacity, are to be excluded from the returns. So also are fines on ministerial officers for neglect of duty.210.
No person who has not appeared personally or [through lawyers] [Substituted by C. S. No. 70.] in Court is to be included in the returns; but all persons who have appeared, whether in obedience to summons, warrant, or other process, or voluntarily, to answer a criminal charge, should be shown as under trial. Persons discharged from bail taken under section 169 without appearing before a Magistrate, should not be entered in the returns.Note 1 - Cases of escaped prisoners should not be shown as pending on the files. On their recapture, their cases will be entered as new cases. [G. L. 6/56]Note 2 - Witnesses examined by Magistrates in Court in preliminary inquiries, under [sections 202 and 330] [Substituted by C. S. No. 70.], Criminal Procedure Code, need not be included in the periodical returns, the existing forms not contemplating them.Note 3 - Cases of lunatics dealt with under [section 330] [Substituted by C. S. No. 70.] of the Code of Criminal Procedure should not be shown as pending on the files. When such lunatics are subsequently brought before the Court and found to be capable of making a defence, their cases should be entered as new cases (C.O. no. 2 of 1905).Note 4 - Cases finally remanded should be treated as new cases.Cases Received or Disposed of by "Transfer"211.
It is not intended that any case should be entered in the returns as received or disposed of by transfer, unless the transfer was from one district to another, or from one kind of court to another, as for example, from a Civil or Revenue Court under [section 346] [Substituted by C. S. No. 71.] of the Criminal Procedure Code. A note should always be made in the column of remarks of the number, if any, of cases and persons transferred to, or received from, places outside the jurisdiction of the High Court, as this information is required in order to the compilation of the returns for the whole State.Cases "Referred" and "Received on Reference"212.
The columns headed "Referred" and "Received on Reference", are meant to exhibit cases in which an enquiry or trial has been held, and the proceedings of the Court are submitted for confirmation by, or the orders of, a higher tribunal; for example, [cases submitted by Magistrates under sections 323, 325 and 122] [Substituted by C. S. No. 72.] and by Sessions Judges under [section 366] [Substituted by C. S. No. 72.] of the Criminal Procedure Code. Mere reference for trial under section 192 are not to be entered in these columns nor in the columns exhibiting transfer; they are to be entered against the Court which decided them, and not against the Court which may have merely received the complaint.213.
Cases of the kind alluded to above, in which the proceedings of one Court are submitted for the confirmation or orders of another, will, like cases committed to the Sessions, find entry in the returns of both Courts. The persons concerned will appear in, the returns of the referring Courts, not as convicted, but as "referred". In the returns of the Courts receiving the references, they will be shown as convicted, acquitted, etc., according to the result of the reference in each case, or as "Pending" if orders have not been passed on it.Duration of Cases214.
In calculating the duration of cases before the [Judicial] [Inserted by C.S. No. 72.] Magistrate, time must be counted from the date of the apprehension of the accused or of his appearance in Court, whichever was the earlier. [G. L.1/34, G. L.1/46]215.
A case is regarded as coming on the file of the receiving Court from the date of commitment, reference, or order of transfer.Date of Submission of Periodical Returns216.
Monthly statement of pending cases and Quarterly Statement should be despatched by [the courts of Executive Magistrates] [Inserted by C.S. No. 72.] to the District Magistrate, [and by the Courts of Judicial Magistrates to the Chief Judicial Magistrates] [Inserted by C.S. No. 72.] on or before the 3rd of the month next succeeding the period to which they relate, and Annual Statements on or before the 15th day of the new year.217.
Quarterly Statements should be submitted by District Magistrates, [Chief Judicial Magistrate] [Inserted by C.S. No. 73.] and Sessions Judges to the High Court on or before the 15th of the month next succeeding the period to which they relate, and Annual Statements, along with the Annual Report on the Administration of Criminal Justice, on or before the 15th February of each year. The punctual despatch of correct statements is an important duty, the neglect of which will not be overlooked by the Court.[Note. - The Chief Judicial Magistrate shall submit statements and reports through the Sessions Judge.] [Inserted by C.S. No. 74.]218.
The periodical statements have now been brought in accordance with each other as far as possible, and if due attention is given, during the course of the year, to the collecting of materials for the Annual Statements, the delay of which the High Court have had so frequently to complain, should not occur in the preparation of these returns in a correct form.219.
Punctuality in the submission of Annual Statements and Annual Reports must be insisted upon and [officers concerned] [Substituted by C.S. No. 74.] should be careful to take the necessary steps to ensure the accurate compilation and prompt despatch of the same. The Court will be compelled to take a serious view of the conduct of an officer who neglects to accord due attention to these orders.Note - [x x x] [Deleted by C.S. No. 74.]Miscellaneous220.
[Officers concerned] [Substituted by C.S. No. 74.] are required to see that the statements are prepared neatly as well as correctly, in respect of the entries made, and that they are not disfigured by slovenly or bad writing. When such defects occur, the statements will be liable to be returned.221.
Where the figures given in any return differ from those given for the same period in any returns previously submitted, explanation should always be offered to avoid the necessity for a reference in the matter. Much correspondence will also be rendered unnecessary if, before submission, figures entered in the Annual Statements are compared with those in the High Court printed reports for the previous year.222.
Officers having work in more departments than one should always note in returns how their time was apportioned between the various departments. This is necessary to enable the High Court to judge whether the work done is sufficient, and to admit of the officer's salary being correctly apportioned in the annual returns between the various departments.223.
The column of remarks should contain the mention of any cases or particulars which do not appear to be fairly provided for in other columns and should also contain brief explanations of any noticeable results appearing on the face of the returns, especially of such as, if unexplained, might lead to erroneous conclusions; in short, any comments which will tend to throw light upon the figures.224.
No statement in use by authority of the High Court may be discontinued without an express order of such Court.B. Monthly and Quarterly Statements225. [ [Substituted by C. S. No. 75.]
Judicial Magistrates shall submit a monthly statement to the Chief Judicial Magistrate and Executive Magistrates shall submit a monthly statement to the District Magistrate of their pending files. They are also required to submit monthly explanations of the cause of delay in the disposal of cases pending for more than six months.] [G. L. 7/44]226. [ [Substituted by C. S. No. 75.]
Judicial Magistrates shall submit to the Chief Judicial Magistrate and Executive Magistrates shall submit to the District Magistrate, quarterly a general statement.]227. [ [Substituted by C. S. No. 75.]
With the figures submitted by the Magistrates subordinate to them, the District Magistrate and the Chief Judicial Magistrate shall compile a general statement for the whole district and submit it to the High Court with an explanation of delay where any case has been pending for more than two years in respect of cases in Part I and Part II, for more than six months in respect of criminal appeal and for more than three months in respect of revisions shown in Part III of the statement.] [G.L. 4/44, G L. 5/52, G.L. 6/52, G.L. 3/53, G.L. 4/53, G.L 7/53, G.L. 11/57.][Note 1 - The Chief Judicial Magistrate shall submit the statement through the Sessions Judge.] [Existing 'Note' made Note 2 and 'Note 1' Inserted by C.S. No. 75.][Note 2 - Clear concise explanations regarding delays with the [District Magistrate's/Chief Judicial Magistrates] [Existing 'Note' made Note 2 and 'Note 1' Inserted by C.S. No. 75.] remarks thereon, and not copies of the order sheets, should be submitted to the High Court with Quarterly Statement A, Form no. (S) 3, Copies of order sheets, unless called for by the High Court in specific cases, should not be forwarded. [G. L. No. 3 of 1914]228.
The District Magistrate's [and Chief Judicial Magistrates] [Inserted by C. S. no. 76.] are expected to examine carefully the statements, monthly and quarterly, submitted by the courts subordinate to them, and to satisfy themselves that the business in these courts is transacted with due despatch. They may, if they consider it necessary, call for a full explanation from a subordinate court in regard to any case on its file. A case which calls for special attention may be brought to the notice of the High Court. They will submit with the quarterly returns a concise statement in Form No. (S) 3A regarding the out-turn of work shown by each of the Subordinate Magistrates and an expression of their opinion on any deficiency apparent in this respect. [G. L. 1/24][Note - In case the Sessions Judge considers it necessary, he may express his own opinion in this respect.] [Inserted by C. S. no. 76.]228A. [ [Inserted by C. S. no. 76.]
Sessions Judges while forwarding the quarterly statements submitted by Chief Judicial Magistrates to the High Court, shall submit a memorandum showing separately the out turn of Criminal work of each officer exercising powers of a Chief Judicial Magistrate with an expression of his opinion on his outturn.]229.
Sessions Judges shall submit also quarterly to the High Court, [a statement] [Quarterly Statement B, Parts I and II, Form no. (S) 4, Volume II.] showing the result of commitments to the Court of Session and of appeals and applications for revision made to them. The Additional or Assistant Sessions Judge, if any, will furnish a similar return for his own court to the Sessions Judge, who will exhibit the figures separately in his return. [G. L. 1/24]230.
In the quarterly statements, columns headed "Brought to trial" or "Preferred" unlike those headed "Under trial" or "Total dealt with" are intended to show only cases brought to trial, or appeals or applications filed during the period to which the return relates, and are not intended to include cases pending at the commencement of such period.231.
Sessions Judges shall submit to the High Court alongwith the Quarterly Statements a memorandum showing separately the outturn of criminal work of each officer exercising the powers of a Sessions Judge or of an Assistant Sessions Judge. In the case of each such officer the number of days devoted to criminal work, the number of criminal cases disposed of, and the number of witnesses examined, should be shown. [G. L. 2/57]C. Annual Statements232.
Most of the Annual Statements can be readily compiled from the statistical and other registers. In the case of others it is essential that the requisite information should be collected from time to time so as to be available without delay at the close of the year. In the latter case [Chief Judicial Magistrates and] [Inserted by C.S. No 76.] District Magistrates must take care that the proper officers of their own Court and of the Court subordinate to them, collect the information at convenient intervals.233.
District Magistrates shall submit their Annual Statement direct to the High Court, and not through the Sessions Judge.234.
[x x x] [Deleted by C.S. No 76.],235.
[Annual Statement No. 2] [Form no. (S) 6, Volume II.] is intended to show the final results of trial, and it is, therefore, necessary that the Magistrates who have to prepare it should be apprised of the results of commitment to the Court of Sessions. [x x x] [Deleted by C. S. no. 77.],236.
[x x x] [Deleted by C. S. no. 77.]237.
In the Annual Statements, columns headed "Brought to trial" or "Preferred" unlike those headed "Undertrial" or "Total dealt with" are intended to show only cases brought to trial or appeals or applications filed during the period to which the return relates and not intended to include cases pending at the commencement of such period.Chapter III
Annual Reports
238.
Sessions Judges and District Magistrates shall submit to the High Court along with the Annual Statements, a Report for the year to which they refer upon the Administration of Criminal Justice. [The form numbered (S) 14] [The annual table 1 (vide Volume II).] shall be incorporated in their Reports by Sessions Judges and District Magistrates. Sessions Judges and District Magistrates should be careful to secure a correspondence between the figures given in the Tables in the body of their Reports and those contained in the Annual Statements submitted by them, and they are expected to see that no discrepancies occur in this regard. (G. L. 1/33.)[Note - The report shall, in so far as the business done in the courts of Judicial Magistrates is concerned, shall, in the first instance, be prepared by the Chief Judicial Magistrate, who shall forward the same to the Sessions Judge.] [Substituted by C. S. No. 73.]239.
The Court does not consider it necessary to prescribe the use of any particular form of Report; but the Report, in whatever form should contain such remarks as suggest themselves on a consideration of the figures entered in the statements. Any great variation between the result exhibited for the year under report and for the previous year should receive notice and be explained, if possible.240.
Amongst other matters, the following must be noticed in the Report:-241.
The character, qualifications, and official merit of [x x x] [Deleted by G. S. No. 79.] Magistrates should be made the subject of a separate report by Sessions Judges [x x x] [Deleted by G. S. No. 79.]. In such report the work done by, and the result of appeals [and revisions] [Inserted by G. S. No. 79.] from, each magistrate should be analysed and commented on only as an aid to forming a judgement as to their respective deserts and fitness for promotion. This does not debar Sessions Judges from recording in their Administration Reports any instance of special and distinguished merit on the part of a subordinate Magistrate which they consider deserving of special mention and entitling the person indicated to the favourable notice of the Court or of Government.Note 1 - The report should set out clearly and tersely sufficient particulars to enable the Court to form a correct and definite judgement on the merits of the officer reported on; to ensure this, it is necessary that it should indicate any special merits or defects which may exist in his case. In case of a very bad report it is desirable, if possible, that the unfavourable trait should be very briefly illustrated. Sessions Judges should form a clear and reasoned estimate of the merits and demerits of the officers under them and express their view clearly and fully. Where a Sessions Judge has seen little or nothing of the work of any officer under him, he should say so in reporting to the High Court and should take steps to ensure a full report being submitted in the following year. Where the Sessions Judge has been newly posted to the district, he should submit to the Court the report or opinion recorded by his predecessor and when the subordinate officer has been transferred from another district, the Sessions Judge should obtain from the Judge of that district and submit the report required by this rule. Where a Sessions Judge has seen an officer's work, he should record something more than such vague general expressions as "satisfactory", "good" "unsatisfactory", "bad" or the like. [If at the time of submitting the confidential report it is found that an officer has taken steps to remedy any defect previously reported, mention should be made of this fact also in the report, and then with the court's concurrence, the officer concerned should be informed that his efforts at improvement have been noticed. If the confidential reports on the work and character of Subordinate Judicial Officers contain remediable defects or any adverse remarks regarding an officer which in the opinion of the High Court should be communicated to him for his guidance and correction, a transcript of the remarks will be sent by the Registrar directly to the officer concerned] [Substituted by C. S. No. 5.].Note 2 - Reports on the merits of an officer should invariably state whether he exercises effective control over his office.[Note 3 - The Sessions Judges may call the report in this behalf from the Chief Judicial Magistrates and from the Sub-divisional Judicial Magistrates in case of outlying stations.] [Inserted by C. S. no. 79.]Part VII – Miscellaneous
Chapter I
Process Service
Rule under Clause III of Section 20 of the Court-Fees Act, 1870 (VII of 1870)242.
As regards the pay of peons employed in the service of processes in [Executive] [Inserted by C.S. no. 80.] Magistrate's court, the rules in Part III, Chapter II of the Board's Practice and Procedure Manual, 1939, shall be followed.Rule framed by the High Court of Judicature at Patna in accordance with section 22 of the Court-fees Act, 1870 (VII of 1870) for the guidance of Magistrates in the State of Bihar.242A. [ [Re-numbered by C.S. no. 80.]
[The District Magistrate] of every district shall ascertain the average number of original processes issued during the last three years from his own court and from each of the courts subordinate thereto, and the peons to be employed in the district should be sufficient for the execution of that number. The process-serving establishment of the [Courts of Executive and Revenue Courts] [Substituted by C.S. no. 80.] in the State of Bihar having been amalgamated, each peon of the amalgamated establishment shall, for this purpose, be considered capable of executing during the year the number of original processes (criminal or revenue) noted against each district in the following table :-]| Division | District | Number of Original Processes |
| 1 | 2 | 3 |
| Patna Division | Patna | 900 |
| Gaya | 900 | |
| Shahabad | 900 | |
| Tirhut Division | Saran | 900 |
| Champaran | 900 | |
| Muzaffarpur | 1,200 | |
| Darbhanga | 900 | |
| Bhagalpur Division | Bhagalpur- | |
| Sadar | 900 | |
| Banka | 900 | |
| Saharsa- | ||
| Supaul | 600 | |
| Madhepura | 600 | |
| Monghyr- | ||
| Sadar | 850 | |
| Begusarai | 1,000 | |
| Jamui | 800 | |
| Khagaria | 900 | |
| Purnea | 600 | |
| Santal Parganas | 1,000 | |
| Chota Nagpur Division | Ranchi- | |
| Sadar | 600 | |
| Gumla | 600 | |
| Khunti | 600 | |
| Simdega | 500 | |
| Hazaribagh | 750 | |
| Palamau | 650 | |
| Dhanbad | 800 | |
| Singhbhum | 750 |
Chapter II
Inspections
Inspection of Magistrates' Courts by Sessions Judge(H.C. Letter no. 1993-2003, dated 11th February 1965.)[x x x x] [Deleted by C. S. No. 83.]243.
[x x x x] [Deleted by C. S. No. 83.]244.
[(a) When convenient, the Sessions Judges should visit the Courts of Judicial and Executive Magistrates (excluding District Magistrates). Their inspection of these courts should be of a general character and directed rather to Judicial than to executive matters. They should sit with the Subordinate Magistrates concerned, advice them in matters of procedure, and consider generally their conduct of the proceedings before them. They should also examine some of their records and scrutinize the orders passed by them at various stages of trials, e.g., orders admitting to bail, for the issue of summonses to, and warrants for the arrest of witnesses, for adjournments, and so forth.] [Substituted by C. S. No. 83.]Chapter III
Miscellaneous Instructions
245.
The pages and paragraphs of Annual and Inspection reports and similar lengthy communications submitted to the High Court should invariably be numbered.246. [ [Substituted by C. S. No. 84.]
(a)Session Judges, Additional Sessions Judges, and Assistant Sessions Judges shall, when presiding in court, wear a Judges' or Barrister's gown made of black stuff with white pants over a dark coloured Coat.](b)[x x x x] [Omitted by C. S. No. 90 dated 29.9.1980.](c)[ Advocates appearing in the Supreme Court, High Court, Subordinate Courts, Tribunals or Authorities shall wear the following dress:- [Substituted by C. S. No. 91 dated 29.9.1980.]247.
The attention of all Criminal Courts is invited to the following rules which have been approved by the Government of India relative to the dress of Military Officers and Soldiers appearing before Civil or Criminal Courts (other than courts established under Military law) -248.
Sessions Judges should not, without permission previously obtained from the High Court, issue general instructions or circular orders of any kind for the guidance of Magistrates.249.
District Magistrates [and Chief Judicial Magistrates] [Inserted by C.S, no. 85.] are prohibited from issuing general orders in the form of circulars on judicial matters to the Magistrates subordinate to them. If there be any matter connected with the administration of criminal justice in their districts which, in their opinion, require the issue of a general order for the information and guidance of the courts subordinate to them, they should submit such order for the confirmation and approval of the High Court, without which it should in no case be issued.Residence of Gazetted Officers250. [ [Substituted by C.S, no. 85.]
No officer of the Judicial Services shall be permitted to reside elsewhere than at the Head-quarters of the Station to which he is posted except with the special sanction of the High Court which may be granted in exceptional cases upon consideration of circumstances brought to its notice by the District and Sessions Judges.]Judicial Officers and the Public251.
The attention of all officers is invited to the collection of Rules and Orders of the Government regulating the conduct of Public servants in respect of borrowing money, receipt of complimentary addresses and the like.Imputation of Prejudice252.
The copy of a despatch from the Secretary of State for India to the j Government of Madras is reproduced below for the information and guidance of all Judges and Magistrates :-"The memorialist was prosecuted by the Collector, and he alleges that when the Sessions Judge came to try the case, he resided at the Collector's house and was greatly prejudiced by the Collector against the memorialist. I have no doubt that the latter assertion is quite unfounded, but I think it would be well if your Grace in Council would suggest to the Judges, through the High Court, to avoid, as far as possible, becoming the guests of those who are 'interested in cases, civil or criminal, which will eventually be submitted to the Judge's decision. All possible imputation of prejudice against the weaker party will thus be avoided."Rules Regarding Pleader's and mukhtar Registered ClerksNote - [x x x x x] [Deleted by C.S. no. 86.]253.
The expression Registered Clerk means a clerk who is employed by a Pleader or a mukhtar in connection with his legal business and who is registered under these rules.254.
A registered clerk shall, for the purpose of performing the ministerial part of the work of his employer's office, have access to any court in which the latter is authorised to practise and to such of its ministerial officers as may in that behalf be designated by the Presiding Officer of such court.Note 1 - This does not authorise a registered clerk to go inside the office of any court (vide Government of Bengal's Circular no. 1259-J., dated the 13th February, 1901, which was published in the Calcutta Gazette, dated the 17th April, 1901, Part IVA, page 3, which should be followed).Note 2 - No person employed by a Pleader or mukhtar other than a registered clerk shall be allowed access to any of the courts of the district or to have any dealing with the ministerial officers attached thereto.255.
Not more than two clerks at a time shall ordinarily be registered.256.
At Sadar stations the registering authority shall be the [Chief Judicial Magistrate] [Substituted by C.S. no. 86.] in the case of clerks of mukhtar [x x x x] [Deleted by C.S. no. 86.] and the District Judge in all other cases and at other stations such authority shall be the [Sub-Divisional Judicial Magistrate] [Substituted by C.S. no. 86.] and the principal Civil Court respectively. Where there is more than one Civil Court of the same grade at any such station, the power shall be exercised by the senior Judge unless the District Judge otherwise directs.257.
258.
The procedure in rule 257 shall apply to renewal of registrations. No card which has been lost can be renewed without payment of a fee of Re.1 to be credited to Government. The same fee shall also be levied where a Pleader or mukhtar applies for the recognition of a clerk in place of another unless he gives up the card of such other clerk.259.
Any Registering Authority in the case of a clerk registered by it may for reasons to be recorded in writing and after hearing the clerk in his defence order his suspension or removal from the register and the cancellation of his card. Every order of removal shall be communicated to the other Registering Authorities in the district.Note - Proceedings taken against clerks under this sub-rule are administrative and not judicial proceedings.260.
No person whose name has been struck off the register shall be recommended for registration by any Pleader or mukhtar at the same or any other station.261.
262.
The rules regarding registration of pleader's clerks shall also apply to the clerks of Vakils and Advocates ordinarily practising in subordinate courts.Rules Regarding Vakalatnama and Mukhtarnama263.
No pleader shall be entitled to make or do any appearance, application or act in any criminal case or proceeding for any person unless he presents an appointment in writing duly signed by such person or his recognized agent or by some other agent duly authorized by power-of-attorney to act in this behalf, or unless he is instructed by an attorney or pleader duly authorized to act on behalf of such person;Provided that no such appointment in writing shall be necessary in the case of a pleader appointed by the Government or the Court to act, appear or plead on behalf of an accused or convicted person.Note - The term "pleader" in the rule is to be understood as defined in [section 2(q)] [Substituted by C. S. No 87.] of the Code of Criminal Procedure.Office.264.
Each clerk will keep a duty card in the following form:-| Name of clerk | Department |
| Nature of work | |||
| Authorised registers | Unauthorised registers | Miscellaneous duties | Remarks |
| 1 | 2 | 3 | 4 |
Part VIII – Accounts
Chapter I
General
Application of the Rules265.
The following rules prescribe the procedure for the receipt and payment of money and for keeping accounts to be observed by officers exercising judicial powers and dealing with money in that capacity. They apply only to the Magistrates of districts.Note 1 - The subordinates of the Magistrate of the district stationed in the interior keep their accounts under Treasury Rules and the transactions of those at headquarters are included in those of the Magistrate.266.
267.
The following are the heads of accounts in the public accounts under which the money received and paid by Judicial Officers, or under their order, is classified :-268.
The receipts and payments under head (a) must appear in the Court's account in detail but in the Treasury account in which a personal ledger account only is maintained for this head, daily totals of receipts and payments made at the Court and the individual items of receipts and payments at the Treasury will appear. All receipts and payments under heads (b), (c) and (g) above must appear in the Court's account and in the Treasury account in detail. An account in detail of all receipts under heads (e) and (f) must be kept in Court, but only the daily totals of each kind of receipts will appear in the Treasury books.All receipts and payments under head (h) will be made on the responsibility of the Cashier whose security must be sufficient to cover any amount in his hands and the balance in the hands of the Cashier must be included in the cash-book, as well as the balance of any other moneys with which he may be entrusted (e.g., permanent advance). They will not appear in detail in the Treasury accounts, but a statement in Form no. (A)6-A showing the gross amount of receipts and disbursements during the month must be sent to the Treasury on the last working day of each month for incorporation in the Treasury accounts for the same month.Note - Fractions of a paisa are not to be entered in the Court's accounts and they should neither be received nor paid.Proviso - Provided that where money has to be paid by one person to another, and both are present in Court, the money should be passed direct from the one to the other under the sanction of the Court, the fact being noted in the record of the case. No officer of the Court shall, however, receive or become in any way responsible for the money. These transactions will not appear in the Court's account at all.Note 1 - Advantage of this proviso may be taken in cases where compensation is awarded to accused persons or costs to complainants by the Criminal Courts in non-appealable cases or when sums in excess of those paid into Court are to be paid to witness. Compensation to accused persons or costs to complainants in criminal cases whether paid on the spot in open Court or not shall be entered in red-ink in the register of Criminal fines as laid down in rule 18(b) of Appendix IV.Note 2 - Compensation awarded to complainants is dealt with under rules 19 and 20 (a) of Appendix IV to this Part.269.
Magistrates will as far as possible in their transaction with the public avoid direct receipt and payment of money under head (a) of rule 267.Proviso - Provided that the cash must be received in the following case:-When any sum is tendered in payment of criminal fines including compensation under section 250, Criminal Procedure Code, or section 545, Criminal Procedure Code, or section 22 of the Cattle Trespass Act and costs awarded in non-cognizable cases under section 31 of the Court-fees Act.270.
Chapter II
Receipt of Money
271.
Payment of sums falling under heads (a) to (g} of rule 267 cannot be accepted at the Treasury unless the money is accompanied with a challan in triplicate or when the payment is made by the Nazir with the pass-book and a challan in duplicate.Note 1. - No challan is necessary for paying into Court criminal fines including compensation and costs (vide rule 319 read with rules 6 to 9 of Appendix IV).Note 2. - In the case of the District Magistrate's Court money may be paid into the Treasury without the intervention of the "Magistrate's Accountant" who need not register the claims before payment and no register of challans need be kept.272.
Any person desirous of paying money into the Treasury or in the case of collections made by any officer, the officer who has realized the money, shall be furnished free of cost with three forms of challan (Accountant-General, Bihar Form no. 186 of Schedule LIU) in each of which he must enter in English the particulars required from him.Note - In the case of Deposit challan care must be taken to enter fully the nature of the deposit, the number of the case (if any), the name of the person on whose behalf the money is paid or the person to whom it is to be paid over, etc.273.
Peremptory receipt under head (h) of rule 267 shall be tendered to the Cashier direct without the intervention of the Accountant. A challan is not required in respect of such payments.Receipt of money by Cashier274.
The Cashier on receiving money under rule 9 shall accept it and enter the amount as a receipt in the cash-book (Form no. 46 of Schedule XIV, Board of Revenue Forms).275.
On presentation of the challan (in triplicate) at the Treasury and on payment of the money, the payer shall receive, as an acknowledgement, one of the three challans signed by the Treasury Officer if the amount be Rs. 500 or more, by the Accountant and Treasurer if less than that sum. Of the two copies of the challan retained by the Treasury Officer, one copy shall be forwarded to the Magistrate-in-charge together with the Advice Lists referred to in rule 295.Note - In the case of the District Magistrate's Court money may be remitted to the Treasury without the intervention of the "Magistrate's Accountant".276. [ [Substituted by C.S. No. 2.]
When money is tendered under rule 273, the Cashier shall enter the amount in a bound book of receipts numbered in serial order (Form No. 511 of Schedule XIV, Board of Revenue Forms). The entries shall be made in duplicate by carbon. He shall then tear off the original, sign it and give it to the payer as his voucher. The carbon copy shall be retained in the bound volume.]277.
The Cashier's General Cash-Book shall be maintained in Form no. 46, Schedule XIV and shall exhibit in detail all receipts, repayments and remittances to the Treasury.278.
The Cashier shall then strike a balance in words as well as in figures in his General Cash-Book. He should be required also to enter here a note of the moneys held by him upon any other accounts, such as for contingent expenditure. These form no substantive part of the judicial accounts, but the District Magistrate ought to have in a single view a statement of all the money in the Cashier's possession. This statement may be made as follows:-Balance of General Cash-Book as above-| Rs. | P. | |||
| General balance | ... | ... | 0 | 0 |
| Balance of permanent advance as per Contingent Register | ... | ... | 0 | 0 |
| Other amounts (which should be explained) | ... | ... | 0 | 0 |
| Total money in Cashier's possession | ... | ... | 0 | 0 |
Chapter III
Payment of Money
Application for Payment279.
Persons desiring to draw money deposited in Court, and payable to them, shall submit to the chief ministerial officer of the Court under whose order the money was tendered, an application in Form no. (A) 2, Criminal. One copy of such form shall be supplied free of charge. In this form the applicant shall enter all particulars necessary for the identification of the credit. If it is intended to withdraw more than a single item of deposit made in the same case by one application, the number or date and amount of each deposit must be distinctly stated. Separate applications are necessary when cases are different. [G.L. 1/65]Note 1 - If the party entitled to the money does not appear in person, the applicant must satisfy the Court that he is duly authorised, by an instrument in writing, to draw the money for the person so entitled.Note 2 - The applicant must comply strictly with the terms of the order under which the money is claimed.Note 3 - Where impounded cattle are sold, if application for the refund of the sale-proceeds be made within three months from the date of sale, vide Act I of 1871, section 17, while the proceeds are held in deposit, the refund can conveniently be made in Form no (A)2, the particulars in Part I being filled up in the Court. All such deposits unclaimed within three months from the date of sale should be regularly withdrawn by the District Magistrates and paid by transfer to the credit of the Local Fund, an advice being sent simultaneously to the Local Body. If in any particular case difficulty arises in affording credit to the Fund by the above process, the money may be remitted to the party by money order The District Magistrates are required to furnish along with the monthly criminal court deposit registers a certificate to the effect that all deposits on account of sale of impounded cattle that remained unclaimed within three account months from the date of sale have been paid to the Local Fund concerned.Audit of Application280.
281.
If the record of the case has been despatched to the record room of the District Magistrate under the orders of the High Court relating to the periodical despatch of records by Subordinate Judicial Officers, the Presiding Officer of the court, to which the application is made, shall forward it to the District Magistrate, whose Record-keeper will certify, under counter signature of the Magisterial Officer-in-charge of the Record-room, that a specified sum of money is due to the applicant. On receipt of such certificate the chief ministerial officer of the subordinate court, if he finds that there is no objection to the payment of the money, shall sign the certificate at the foot of Part I of the application and then lay it before the Presiding Officer who shall deal with it in the manner prescribed by rule 280.Note - The Record-keeper will enter in the order-sheet of the record of the case a note that an application for payment order has been counter-signed, so that a second claim for the amount may not be passed. This note shall be signed by that officer and also by the Magisterial Officer-in-charge of the Record-Room. A similar note shall also be endorsed at the same time on the back of the application for the information of the Presiding Officer.282.
If the application for payment is found to be incorrect or defective the Accountant shall note the error or defect, and return it to the applicant for correction by him, or for reference by the applicant to the court.Payment Order and Registry283.
If the application is found to be correct, and the deposit has not lapsed, the Accountant shall fill up the second part of the application form, post the transaction in the Register of Payment Order [Form No. (A 9], numbered with its proper index number, and make the requisite entry in the Register of Deposit Receipts. Finally, the application, with the Register of Payment Orders and the Register of Deposit Receipts, shall be laid before the Magistrate-in-charge.Approval By Magistrate-In-Charge284.
Before passing the application for payment, the Magistrate-in-charge is required to satisfy himself in the first instance, that the requirements of rule 280 have been complied with. He shall further satisfy himself by personal inspection of his Register of Deposits that the balance of credit of the particular deposits is sufficient to meet the repayment, and that no order for the attachment of the money has been noted. If the result of his scrutiny is satisfactory, he may sign the order for payment of the amount from the local Treasury as prescribed in rule 270 and shall attest with his initials the note of the order of repayment made in the Register of Deposit Receipts. He shall also initial the entries in the Register of Payment Order [Form No. (A) 9]. The Payment Order shall then be made over to the applicant for presentation to the Treasury Officer.285.
When the money sought to be drawn out of Court is in deposit, not in the Court to which the application is made, but in another Court, as for example, where two or more Courts at one station are combined for the purposes of accounts, in every such case the duty of the Court to which the application is made shall be merely to receive such application and forward it to the Court of the Magistrate-in-charge, with a certificate, made after examination of the record, as provided in rule 280, that the applicant is the proper party to receive payment of the amount claimed. In any case in which the amount has been transferred from the credit of the original payee to that of the claimant this face should be stated. This certificate shall be compared with the Deposit Register in the office of the Magistrate-in-charge. Such register, if the sum is shown therein to be in deposit, will inform the Magistrate whether there is any bar to payment. If there is no such bar the payment order may be issued by the Magistrate-in-charge, and the fact of its issue shall be communicated to the Court upon whose certificate the application was passed, in order to enable it to enter satisfaction for the amount upon the record of the case.Note - The certificate should be given on the payment order, that is to say in the tripartite Form no. (A) 2, Criminal, at the foot of Part I, in the place intended for it; and in recording the payments in the Register of Repayments, particulars may be entered as to the Court under whose orders the payments have been made (Accountant-General's no. 311-T.B., dated 5th September 1881, read with his no. 42-T.M., dated 28th April 1882).Lapse of Order286.
287.
288.
289.
Notwithstanding anything contained in the rules in this Chapter, refunds of criminal deposits or amounts deposited in excess where the amount involved does not exceed Rs. 100 may be paid by postal money-order subject to the following rules:-290.
In so far as it concerns the accounts system, it is invariably necessary to trace each item of payment under the Court's orders back to its corresponding item of receipt; in other words, to connect each item of a Court's debit in the Treasury with the corresponding item of credit, however far in time the two may be separated from each other. Accordingly the Court must take care to furnish itself and the Treasury with the necessary particulars for this purpose.Chapter IV
Account-keeping and Remittance to Treasury
Courts Near Treasuries291.
The Nazir shall, after the close of business each day, make the proper entries in the Treasury Pass Book (Form no, (A)10] showing in detail the sums received from the public in cash.292.
Every challan for money received under heads (a) to (g) shall be shown in detail in the pass-book, and the head of account shall be noted against each, so as to enable the Treasury Officer to bring the transactions in detail upon his books, and classify them correctly.Note - It is necessary to show in the pass-book the totals only of each challan. Each challan may contain any number of items provided they belong to the same head of account.Daily Remittance293.
The balances of the Cashier's account in respect of diet money and other peremptory receipts should be observed every day by the Magistrate-in-charge in passing the General Cash-Book. To prevent excessive accumulations under this head, the Magistrate-in-charge shall fix the amount which the balance in the hands of the Cashier shall not be permitted to exceed. He shall for this purpose regularly transfer to deposit such amount as will keep down the balance within the limit prescribed. Should the money be subsequenty required it shall be withdrawn from deposit in the manner described before and credited in the General Cash-Book. If such sums remain in deposit for three years they must be carried to credit of Government under rule 314 relating to lapsed deposits.Note - Challans for such deposits should be kept in a guard file.294.
295.
At the close of business each day, the Treasury Officer shall prepare Advice List, in Form (A) 6 of all such challans and payment orders of the Magistrate-in-charge as have been brought upon the Treasury Accounts in the course of the day, and shall forward them to such Magistrate-in-charge together with the challans referred to in rule 275. In these lists shall be entered in details such chalans and payment orders as have been received or paid at the Treasury or Sub-Treasury in cash.Note - It the District Magistrate's Court is close to the Treasury, so that the Magistrate's registers referred to in rule 297 can be sent daily to be compared and initialled by the Treasury Officer, this procedure may be adopted in lieu of the Daily Advice List, if found more convenient.296.
The list prepared at the Sadar Treasury for the District Magistrate shall include, besides the money received and paid on account of the Magistrate's own Court, those transaction also which belong to his subordinate courts.Comparison by Magistrate297.
On receipt of this Advice List, the Magistrate-in-charge shall cause the particulars of the payment orders shown in it to be compared with the details recorded in his Register of Payment Orders (Form no. (A)9], and shall further cause the date of actual payment as certified by the Treasury Officer, to be entered in the column prescribed for that purpose.298.
These entries must be initialled by the Magistrate-in-charge when he checks the posting in the Deposit Registers, as prescribed in rule 36.Chapter V
Deposit and Repayment Registers
Separation of Petty Deposits299.
Two Registers of Deposit Receipts shall be kept in Form no. (A) II and two of Deposit Repayments in Form no. (A) 12. One of these shall be termed the Register of a Deposits, and there shall be entered therein all deposits originally exceeding Rs. 5. The other shall be termed the Register of B Deposits, and there shall be entered therein all deposits not originally exceeding Rs. 5. Both registers shall be kept in the same form and shall be posted in the same manner but with separate series of number (see next rule) distinguished by the initial letters A and B, respectively.Posting300.
As soon as the Treasury Advice List is received (rule 295), the Deposit Register will be posted for the date to which it refers. The transactions shall be written up from the Advice List, Challans and Register of Payment Orders.Note - The date of granting the payment order should be entered in the repayment columns in the Register of Deposit Receipts, and the date of actual payment in column 4 of the Register of Deposits Repaid.Registers Of Receipts301.
All items of deposit in these registers must, as directed above, be numbered in an annual consecutive series of numbers commencing on 1st April and ending with the last day of March in each official year. Only the first eight columns shall be filled in at first, the other columns being intended for the record of subsequent repayments.Notes Of Claims, Etc.302.
As it is important that the Deposit Registers in the Accounts Department should set forth in respect of each item all information necessary in order to deal at once with applications to draw money, all attachment processes and all orders, as to the substitution of parties which affect money in deposit, shall be noted at the time in the Deposit Register. The Or ice Superintendent or some other specified subordinate under his supervision, shall be made responsible for this duty.Note - Whether the Office Superintendent s responsibility is or is not to end with the communication to the Accountant is a matter left to the discretion of each Court, but some specific order should be recorded.Registers of Repayment303.
The Register of Deposit Repayments [Form no. (A) 12] shall be posted from the Treasury Advice List and the Payment Order Register as directed above.304.
| Balance of Deposits from last month | ....................... |
| Received during the month, as per Register | ....................... |
| TOTAL | ....................... |
| Repayment, as per Register | ....................... |
| Balance of Deposits at end of month | ....................... |
Chapter VI
Control over Subordinate Courts
Responsibility305.
Every Magistrate is responsible for all payments of deposits made on his certificates or under his orders, in the case of receipts and payments of petty or B Deposits, no detailed check is exercised over his proceedings the accounts which he is required to render of these showing totals only. In the case of A Deposits, however, all sums received and not paid out during the month in which they have been received and the balance of such of these deposits as have been partly paid out, must be reported to the District Magistrate, and must be included in that officer's accounts, and in his return to the Accountant-General.Chapter VII
District Monthly Returns
Returns of Deposits Received306.
On the 12th of each month an Extract Register of Deposit Receipts exceeding Rs. 5 shall be prepared by the District Magistrate in Form no. (A) 8 and forwarded to the Treasury Officer for transmission after a comparison with his cash accounts, to the Accountant-General. This Extract Register will be a copy of the entries made during the month in his Register Form no. (A) 11 and will contain all such items of more than Rs. 5 each as were deposited in his own Court, and in courts subordinate to him, omitting all those which were wholly repaid during the month and showing, in the case of those partially repaid during the month, the unpaid balance only. The Sadar Court entries should appear first, then after a line or break,-the entries of each Subordinate Court separately headed by the name of the Subordinate Court. At the foot of this register, deposits received and repaid during the month, and deposits received for sums of Rs. 5 each and less, are to be shown in separate totals for each Court without details. This Extract Register should be despatched punctually on the 12th of the month, unless in the case of the larger districts a later date is fixed. The whole of the entries for each Court should be consecutive and separated from those of the other Courts by a space and heading.Returns of Deposits Repaid307.
A monthly extract from the Register of Deposit Repayments in Form no. (A) 12 of sums above Rs. 5 shall be forwarded in the same Form by the Magistrate to the Treasury Officer for transmission, after comparison with his lists of payments, to the Accountant-General. The District Magistrate shall include in this extract (1) the details of repayments on account of deposits of previous months, whether made in his own Court or in the Subordinate Courts, (2) a single total for each Court of the repayment of the current month's deposits, whether made at the District or Subordinate Courts which must agree with the total of receipts on the same account, (3) the total for each Court of the repayments on account of deposits of Rs. 5 and less received during the year of account and the year next preceding.Like the Extract Register on Receipts, this return will keep each Court's entries in separate series. The extracts will be prepared on the same printed form as the register, and should be posted as shown below, columns 7 and 8 of the printed form not being used:-| Details of Deposit | Dates as to present repayment | Number of payment voucher | To whom repaid | |||
| Date of receipt | Number as per Register of Receipts | Amount or balance of deposit | Date of cashing Payment Order whether at Court orat Treasury | Date of granting Payment Order as per Court'sRegister | ||
| 1 | 2 | 3 | 4 | 5 | 6 | 7 |
| Court ARs. P. | ||||||
| 7th September, 1898 | ... | 15.50 | 3rd September, 1901 | 2nd September, 1901 | 176 | ... |
| 3rd January, 1901 | ... | 6.78 | Ditto... | Ditto... | 177 | ... |
| 7th June, 1901 | ... | 108.62 | Ditto... | 3rd September, 1901 | 178 | ... |
| TotalAdd- Repayment or deposit of current month. | ||||||
| Add- B Depositsrepaid. | ||||||
| Total-Court A |
| Received in all previous years | Received last year | Received during the current year | Initials of Accountant | Initials of Judge-in-charge | Remarks | |
| Previous month | Current month | |||||
| 8 | 9 | 10 | 11 | 12 | 13 | 14 |
| Rs. P. | Rs. P. | Rs. P. | Rs. P. | |||
| 15.50 | ... | ... | ... | ... | ... | ... |
| ... | 6.78 | ... | ... | ... | ... | ... |
| ... | ... | 108.62 | ... | ... | ... | ... |
| 15.50 | 6.78 | 108.60 | ... | ... | ... | ... |
| ... | ... | ... | 29.73 | ... | ... | ... |
| 9.37 | 3.50 | 9.19 | 6.19 | ... | ... | ... |
| 24.87 | 10.28 | 117.81 | 35.92 | ... | ... | ... |
308.
| Rs. P. | ||
| Balance of last month | ||
| Amount of A Deposits received during the month. | Repaid during the month | |
| Not repaid during the month | ||
| Amount of B Deposits received during the month. | Repaid during the month | |
| Not repaid during the month | ||
| Total | ||
| Amount of A Deposits repaid during the month | Received in all previous year | Previous months. |
| Received last year | ||
| Received during the current year. | Current months. | |
| Amount of B Deposits repaid during the month | Received during 19 - 19 | |
| Received during 19 - 19 | ||
| Total |
Chapter VIII
[Annual Clearance Register of Deposits] [The words 'Clearance Register' whenever they occur in these Rules, were substituted for the original words 'Account Particulars' by High Court.]
Clearance Registers309.
310.
The items in this account having been carefully compared with the corresponding balances in the original Register of Deposits received, Form no. (A) 11, the last named document shall be laid aside and future repayments recorded only on the Clearance Register.Note - If against any of the items transferred to Clearance Register a repayment order has been issued and cancelled under rule 286 (c) a note to that effect must be made in the Clearance Register, so that if application for repayment is again made, an order may not be issued without recalling the original cancelled one.Return By District Magistrate311.
The Clearance Register of the District Magistrate necessarily includes the items of the Subordinate Courts, and a copy of it shall be sent to the Accountant-General. The due date for its despatch shall be the 30th April.Verification Of Petty Deposit Balance312.
In order to verify the balance of B Deposits each Court shall make a list of the unpaid balances of receipts of the past twelve months, and by actual summation of these balances, find the total amount outstanding on account of the past year's deposits. Each Court is required to submit along with the Clearance Register of A Deposits, a certificate that the balance of B Deposits of the past year has been found by actual summation to be Rs..................313.
The balance found under the last rule, together with the total of the list prepared under rule 314 (2), must equal the total balance of petty deposits on March 31 and must be so verified by each Court with the forward balance in the plus and minus memorandum.Chapter IX
Lapse of Deposits
314.
On the 31st March of each year, the following unpaid balances of deposits lapse to Government, and are to be written off in the Clearance Registers and Registers of Receipts respectively :-315.
Four statements of the balances to be written off shall be prepared in Form no. (A) 7. One for each of the four classes (a), (b), (c) and (d) is specified in the example under rule 314. These statements shall be submitted along with the Clearance Register. The District Magistrate's statements must include, under the District Magistrate's numbers, the lapsed balances of A Deposits the Subordinate Courts.Note - The note under rule 310 applies to these statements of Lapsed Deposits also.Correction Of Balance316.
These statements must all be submitted during April, and the totals thereof must be deducted by a separate entry from the plus and minus memorandum drawn up at the end of April, so that the plus and minus memorandum may show only the balance actually outstanding upon the Registers of the Court concerned.Refund of Lapse Deposits317.
In the case of payment of a deposit lapsed under rule 314 the application prepared by the Accountant in Form no. (A) 3 under rule 287 shall after examination by the District Magistrate be forwarded to the Accountant-General Several deposit numbers may be included in a single application, if they are payable to the same person. The Accountant-General's letter of authority, when received, shall be noted against the items in the Clearance Register or original register in case of deposits not transferred to the Clearance Register, so as to prevent a second application. This letter shall then be passed for payment at the Treasury, as prescribed in the form. No other record of these refunds is necessary; and such payments are not to be shown in the plus and minus memorandum.318.
If the letter of authority received from the Accountant-General is not claimed by the payee within twelve months from the date thereof, it shall be returned to that officer.Chapter X
Supplementary Rules as to Receipts under Heads (b) to (g) of Rule 267 Fines under head (b) of Rule 267
319.
The procedure for Magistrate's Courts in respect of the realisation and refund of fines is prescribed by the orders of the Bengal Government, published in 1896 and produced in Appendices IV and V annexed to these rules. The rules of the Account Code, which prescribe a monthly statement to be sent by Subordinate Magistrate to the District Magistrate and by the District Magistrate to the Accountant-General are reproduced in Appendix VI.Note - The monthly statement should continue to be sent in the form now in use (Accountant-General's no. 122-A, dated the 22nd April, 1881).320.
Every Magistrate-in-charge shall maintain a Register of Miscellaneous Receipts in Form no. (A) 14. In this Register all receipts are to be posted which do not come under head (a) (Deposits) or head (h) (Peremptory Receipts) of rule 267. The entries shall be made and checked in the same way as the entries in the Register of Deposit Receipts of the Subordinate Courts. The amounts of petty receipts under (f) and (g) are to be shown only in a single total for each day.Note - No register of stamp duty and penalties need be kept by the District Magistrate. There is no refund of Court-fee stamps in the District Magistrate's Courts.Credits To Government321.
It is the duty of every Magistrate to see that sums which are in deposit, but which under any rule or law are forfeited or become the property of Government are duly credited to Government. In every such case there shall be prepared simultaneously (1) a Payment Order addressed to the Treasury Officer and directing payment of the deposit "by transfer as per challan no. of this date," and (2) a challan crediting it to the proper head. Such payment order shall be registered.322.
With regard to unclaimed property it will be seen that Register no. (A) 14 deals only with receipts under this head which have remained in deposit for the prescribed period. A Register showing the property in detail must be kept in Criminal Courts in the form prescribed in the rules for Court Inspectors (vide Police Manual Form no. 19).323.
Under head (e) (other general fees, fines and forfeitures) of rule 267 shall be comprised all receipts not falling within any of the other principal heads of receipt, e.g., forfeiture of earnest money, etc.324.
Receipts under the head of account, mentioned in rule 323 are at once credited at the Treasury to Government. They are not to be retained intermediately in deposit either at the Court or at the Treasury.Monthly Returns325.
At the close of the month every Magistrate-in-charge shall prepare a list in Form no. (A) 14 of all the miscellaneous receipts, paid by him into the Treasury. Subordinate Courts shall forward their lists in duplicate to the District Magistrate, and the District Magistrate shall add the totals of these lists at the foot of his own list, and appending one of the copies received by him from each Subordinate Court shall forward the whole to the Accountant-General for check against the Treasury accounts.Note - As regards fine in Magistrates' Courts, this is done under separate set of rules.Chapter XI
Miscellaneous
Accountant and Cashier326.
In carrying out these rules care must be taken by all Judicial Officers, that, in respect of each transaction in Court, distinct officers are employed as Accountant and Cashier. In other words, the same officer shall not keep the Registers of Payment Orders. Deposit Registers, etc., and also receive the money.327.
Every Judicial Officer shall keep his account in English; and it must be distinctly recorded by him whether the Office Superintendent is or is not responsible for a general control and supervision over the Accountant.328.
Manuscript Account forms are prohibited. All accounts books should be paged before they are brought into use.Daily Examination Of Accounts329.
The Accounts and Registers of which list is given in appendices I and II annexed to these rules, must be compared daily by the Magistrate-in-charge, and this rule is on no account to be neglected, as its observance is essential to the integrity of the transaction and the correctness of the books. The notes at foot of the forms indicate how the verification is to be made.Appendix IList Of Registers To Be Compound Daily By Magistrate-In-Charge| For Judicial Officers | Kept by the Accountant | (1) | Register of Payment order | ... | Form no. (A) 9 |
| (2) | Register of Judicial deposits received, | Part IPart II | ... | Form no. (A) 11 (i) and (ii) | |
| (3) | Register of Judicial deposits repaid, | Part IPart II | ... | Form no. (A) 12 (i) and (ii) | |
| (4) | Register of Miscellaneous Receipts | ... | Form no. (A) 14 | ||
| (5) | Clearance Register of A Deposits | ... | Form no. (A) 13 | ||
| Kept by the Cashier | (1) | General Cash-book | ... | Form no. (A) 16 | |
| (2) | Counterfoils of receipts granted by Cashier for peremptoryCash Receipts | ... | Form no. (A) 15 | ||
| (3) | Treasury Pass-book | ... | Form no. (A) 10 |
1. The proper closing and totalling of all Registers.
2. Comparison of outgoing Statements with Office Registers.
3. Comparison of plus and minus memorandum with totals of Registers.
4. Ascertainment and verification of outstanding Payment Orders.
Appendix IIIList Of ReturnsFrom the District Magistrate through the Treasury Officer| From The District Magistrate Through The TreasuryOfficer | ||
| Extract Register of Deposit Receipts with plus and minusmemorandum enfaced (Rules 306 and 308) | ... | Monthly. |
| Register of Deposit Repayment (Rule 307) | ... | Monthly. |
| From The District Magistrate To TheAccountant-General Direct | ||
| Clearance Register of A Deposits (Rule 311) | ... | Annually. |
| Statement of Lapsed Deposits of his Court and of the Courtssubordinate to him, with certificates of the examination of BDeposits enfaced (Rule 269) | ... | Annually. |
1. A Register of criminal fines in Form no. (A) 17 and another in Form No. (A) 17-A shall be maintained in the office of every District Magistrate and Subdivisional Magistrate for the purpose of keeping an account of all Judicial fines, and all sums which under any law are realizable as fines. Only one Register in each of these forms shall be maintained at each office. The Registers will ordinarily be kept by the Magistrate's Peshkar, who, for the purposes of these rules, is hereinafter described as "The clerk-in-charge of the Fine Register". [G.L. 2/59]
Note 1 - In these rules the term "District Magistrate" includes a Deputy Commissioner.Note 2 - Fines levied under Act VI (B. C.) of 1870 and creditable to the head XXIII-Police- Recoveries on account of village police, in Bihar should be entered in a separate register like that prescribed for the record of criminal fines [Form no. (A) 17].These fines should be excluded from the General Fine Register and from the body of the return made to the Commissioner and remitted to the treasury for credit to the head 'XXIII-Police-Recoveries on account of village police' in Bihar, vide letter no. 1107-R, dated the 25th March 1937, of the Government of Bihar, Political Department.Note 3 - For the accounting procedure in respect of fines, penalties, etc., for offences committed under certain Acts or Statutory Rules or Bye-laws framed thereunder in the State of Bihar, vide the following Circular letters-Circular letters no. 5275-F., dated the 29th May 1939, and no. 1107-P., dated the 25th March 1937, of the Government of Bihar.* Also see-2. (a) In the Register of Criminal Fines (A) 17 shall be entered in a consecutive quarterly series all fines imposed by any of the Magisterial Officers of the station including Honorary Magistrates and Benches within the jurisdiction of the station. (For other fines to be entered in this register see rule 5 of these Rules and rule 4 of the Rules relating to fines imposed by Benches at outlying stations, see Appendix V.)
| | 115 of first quarter of 1916| |
3. Realisation during the same quarter in which the fine was imposed shall be entered in the proper column of the Register of Criminal Fines opposite the original entry. Realisations of outstanding fines shall be entered against their red ink entries for the quarter in which the realizations are made. When more than one realization is made within a quarter in respect of any fine, a total should be struck in the body of the page. The clerk-in-charge of the Fine Register after the amount realized in the Register of Criminal Fines shall submit it to the Magistrate, who will initial the entry of realization.
4. When any fine or part of a fine is remitted in any quarter subsequent to that in which it may have been imposed, whether on appeal or otherwise, or becomes irrecoverable in consequence either of the lapse of six years from the date of sentence or of imprisonment having been suffered in lieu of fine in the cases mentioned in rule 11, the amount remitted or lapsing shall be entered in column 19 under the quarter in which it is so remitted or lapses. When a fine is remitted in the same quarter in which it may have been imposed, the entry will be made in the appropriate column (column 19) of the Register of Fines.
5. When a warrant for realization of a fine is received from the Sessions or any other Court not under the control of the Magistrate of the district and not being a Magistrate's Court in another district, the fine shall be entered in the Register of Criminal Fines, the entry being in black or red ink according as it was imposed in the current or in any preceding quarter and shall be treated in all respects as a fine imposed by the Magistrate of the district which the offender has declined to pay and for the realization of which a warrant has issued.
Note - If the fine mentioned in this rule was imposed in any previous quarter, it shall for all purposes be treated as an outstanding fine brought forward in red ink from the previous quarter.6. When an offender is sentenced to a fine by a Magistrate or a Bench of Magistrates at the headquarters of a district or subdivision, a small printed form, called the fine cheque, shall be at once filled in by the Bench Clerk or other Bench Officer with the particulars, and sent by him with the person fined in charge of a constable, to the Nazir, i.e., the clerk who is employed as the Cashier. [G. L. 2/63, G. L. 4/64]
7. The printed forms prescribed in the above rule will be bound together like a cheque book, each book containing 100 forms with the serial numbers printed on both foil and counterfoil. The foil or outer section will be torn off and sent with the person fined to the Nazir and the counterfoil retained in the Magistrate's office. The form should be used by the Magistrate in all cases, whether the fine is imposed by himself or by the Sessions or High Court. The counterparts will enable the Register of Criminal Fines to be easily checked.
8. (a) The Nazir will call upon the prisoner to pay the amount of fine. If the fine be paid in full the person fined should be released unless he be also sentenced to substantive imprisonment. The Nazir will then report the fact to the Court on the foil received by him from the Bench Clerk. If the sentence be one of fine only without any imprisonment in default of payment and the fine be paid in part the prisoner will be released and the Nazir will report the fact on the foil to the Court which passed the sentence in order that a warrant may be issued for the realization of the balance. If the sentence be one of fine only and the fine be not paid at all, the Nazir shall apply for a warrant for the realization of the whole amount and other necessary orders. No person, not also under sentence of imprisonment, alternative or otherwise, shall be detained on account of inability to pay the fine. Where the sentence is one of fine, with or without a substantive term of imprisonment, but with an alternative sentence of imprisonment in default of payment of the fine, if the fine be not wholly satisfied at once, the Nazir shall report to the Court which imposed the sentence for its orders as to the term of imprisonment proportional to the amount still unpaid which, under section 69 of the Indian Penal Code, the convicted person has yet to undergo. In such cases the fact of the payment of the fine, in whole or in part, should be noted on the warrant of imprisonment by the Magistrate who issues it. Where however the fine has not been paid, the fact of non-payment should be noted in the warrant of imprisonment in every case.
9. A receipt should be granted to the person paying a fine by the Nazir in [Form no- 511] [Substituted by C. S. No. 1.] of Schedule XIV (Board of Revenue Forms.)
Procedure on realization of fine when the person fined is in Jail10. Any payment made during the currency of the term of imprisonment must be at once reported by the Nazir to the Magistrate, who after satisfying himself that the necessary entries relating to the payment have been made in the Fine Register, shall immediately give notice of such payment to the Superintendent of the District Jail in which the prisoner was first confined after conviction with a view to the amendment of the sentence of imprisonment or the release of the prisoner,as the case may be. The fine realization statement shall be drawn up by the Court in the prescribed form and in the English language and shall be sent in duplicate, with the Court Seal affixed thereto, to the Jail, the original being sent on the first opportunity and the duplicate on the following day. The responsibility of the Court shall not cease until it has received back the duplicate statement with an acknowledgement from the Jail showing that the necessary corrections have been made in the release dairy. [G.L. 2/42]
Note - If the fine is paid before the transfer of a prisoner from the subsidiary Jail in which he was first confined to the District Jail, the fine realisation statement should be sent to the subsidiary Jail.Imprisonment in Lieu of Fine11. In any case when, under any special or local law, imprisonment in lieu of fine is to be taken as a full satisfaction of the penalty, if the convicted person is sentenced to undergo the imprisonment, the clerk in charge of the Fine Register shall at once obtain a certificate from the Court imposing the sentence that the fine is not to be realized, and the amount of the fine shall, if entered be struck out of the Register of Criminal Fines. Nothing here laid down shall interfere with, any special directions of law for the attempted realization of fine by distress or otherwise before carrying out any sentence of imprisonment upon the offender.
12. (a) All fines or part of fines received by the Nazir must be paid in by him dally to the Treasury (or to the local branch of the State Bank where there is no T strict Treasury). The Chalan sent with them should be in detail and accompanied by the Register of Criminal Fines and at the district headquarters also by the Pass-Book and the Treasury Muharrir receiving them will check each entry in the Chalan by the register putting his initials to each in the proper column thereof. [G. L. 4/64]
Note 1. - At the headquarters of districts where it is found inconvenient, owing to the Treasury work being done in a Branch Bank or for other reasons, to send the Fine Register with the chalan, the chalan should be in duplicate and accompanied by the Pass-Book as usual. The duplicate chalan duly receipted by the Treasury is to be given to the clerk in charge of the Fine Register, the Nazir keeping the Pass-Book, as his acquittance. In subdivisions the chalans may be in duplicate, and the duplicate chalan will be the Nazir's acquittance as no pass-book is kept there.Note 2. - In Subdivisions having no treasury, however, the remittance will be made at convenient intervals.13. The chalan, receipted by the Treasury, will be kept filed by the clerk-in-charge of the Fine Register as his authority for making necessary entries in the Fine Register, where the Fine Register is not sent to the Treasury with the money.
14. In no case any disbursement is to be made from realized fines in the hands of the Nazir to meet contingent or other expenses of the Court. Any refunds of fines will be made by the Treasury Officer on the order of the Magistrate.
Checking of the Fine Registers15. In each Court one of the Muharrirs, to be known as "the Fine Muharrir", shall be specially charged with the duty of looking after the fines or other sentences passed by the Court, it shall be the duty of the fine Muharrir of each Court to examine daily the Fine Register and to ascertain that each necessary entry is made, and made correctly. He will certify this by his initials in the proper column. He is also responsible for the speedy preparation of warrants. It is the duty of the Fine Muharrir of the principal Courts, i.e., the Magistrate's own Court at Sadr station, and the Subdivisional Magistrate's Court where there are more than one at a subdivision, to check the monthly statement of fines forwarded to the Accountant-General and the totals in the cash column of the Fine Register.
16. Each Magistrate should examine the Fine Register daily and check his own fines, signing his initials to each entry. He should see that warrants are issued, and remittances paid in and acknowledged without delay.
17. The Magistrate who is entrusted with the duty of keeping the Magistrate's accounts at the headquarters of the district shall once a week compare the entries in the register of Criminal Fines and the fine cheque counterfoils with the Trial Register in all Courts in which this register is maintained and with the register of complaints, general register of cognizable cases, register of unimportant cases and register of miscellaneous cases in all other Courts. He should satisfy himself that the entries of the amount of balance outstanding have been correctly brought forward from the preceding quarter and check the totals of the Fine Register.
18. (a) Compensation awarded under section 250 of the Criminal Procedure Code and under section 22 of the Cattle Trespass Act, cost of processes, etc., recoverable under section 31 of the Court-Fees Act, and such amount of a fine as is awarded as compensation under section 545 of the Criminal Procedure Code shall be entered in red ink in the Register of Criminal Fines. The balance if any, of the fine imposed after compensation has been awarded under section 545, Criminal Procedure Code, should be credited to Government, the entry in the Register being made in black ink.
19. After realization of the fine, the disbursement of the compensation will in every case be made from the Treasury on the Magistrate's order.
20. (a) In non-appealable cases, however, should the Nazir report that the fine or amount of award has been paid to him before the parties leave the Court, the Magistrate may direct payment to be made to the person entitled to compensation from his permanent advance, such payment being afterwards adjusted at the Treasury against the fines account as though originally disbursed there.
21. In subdivisions where there is no Subdivisional Treasury and the fine collections remain in the hands of the Nazir till the close of the month, payment of compensation, where this can legally be given, may be made by the Nazir on the Magistrate's order in any case in which the fine has not formed an item in the chalan to the District Treasury. Where the fine has been chalaned, the Magistrate may order payment of the compensation from his permanent advance, adjusting it afterwards as prescribed in rule 20. In these subdivisions, however, column 16 of Register no. (A) 17 should be sub-divided so as to show separately amounts paid by the Nazir as compensation out of realized fines, and amounts remitted to the Treasury.
Quarterly Sheet Of Fines22. A quarterly balance sheet in the following form should b^ prepared in a book kept for the purpose:-
| Balance sheet of fines for the | quarter of | 19 | |
| Rs. P. | |||
| (1) | Opening grand balance of fines outstanding | ||
| (2) | Amount imposed during the quarter, i.e., total of entries incolumn 6 of the Register of Criminal Fines excluding the entriesbrought forward in red ink from the previous quarter. | ||
| Grand total realizable ... | |||
| (3) | Amount remitted on appeal, etc., or written off byMagistrate's order, i.e., total of column 19 of the Register ofCriminal Fines including the red ink entries mentioned in (2) | ||
| (4) | Amount realized- | ||
| (a) | Ofnew fines, i.e., total of column 14 of the Registerof Criminal Fines excluding the red ink entries mentioned in (2). | ||
| (b) | Of old fines, i.e., total of red ink entries in column 14 ofRegister of fines mentioned in (2). | ||
| Grand Total realized and remitted | |||
| (5) | Balance- | ||
| (a) | Of new fines, i.e., total of entries in column 15 of theRegister of Criminal Fines excluding the red ink entriesmentioned in (2). | ||
| (b) | Of old fines, i.e., total of column 15 of the red ink entriesof the Register of Criminal Fines mentioned in (2). | ||
| (6) | Closing grand balance of fines outstanding | ||
| (7) | Amount of fine which remained stayed till the end of thequarter. | ||
| (8) | Amount credited as Criminal deposits |
23. A copy of each subdivisional balance sheet must be sent to the Magistrate of the district within two days after the end of each quarter and the balance sheet of the Sadr station ought to be ready within the same time.
24. A General District Balance Sheet in the form prescribed by rule 22 above shall be sent to the Commissioner of the Division within ten days of the close of each quarter.
Realization of Fines By The Police25. At each thana a Register in Form no. (A) 19 shall be kept of all warrants received by the Police for realization of fines within its jurisdiction. Careful attention should be paid to the rules framed by the Governor in Council under section 386 (2) of the Code of Criminal Procedure, which are to be found in the note to this rule. Every such warrant shall specify the time within which it should be returned, which ordinarily should not exceed six months. The police must return the warrant in due time, whether the amount of the fine imposed, or any part of it, be realized or not. They should not retain time expired warrants in their possession nor, after the warrant has been returned, pay any domiciliary visit to a defaulter with a view to the realization of any portion of the fine outstanding, unless fresh orders to that effect are issued. Any enquiries they may make when they have no warrant to authorize their action should be made only under the order of a Magistrate with a view to ascertaining whether there are grounds for the issue of a fresh warrant. Such enquiries should not ordinarily be made by an officer of lower rank than a Sub-Inspector.
Note - In exercise of the power conferred by sub-section (2) of section 386 of the Code of Criminal Procedure, 1898 (Act V of 1898), the Governor in Council is pleased to make the following rules to regulate the manner in which warrants under sub-section (1), clause (a) of the said section are to be executed, and for the summary determination of any claims made by any person other than the offender in respect of any property attached in execution of such warrant, namely:-26. If it appears that a defaulter can in all probability pay the amount of fine outstanding against him, the police officer shall forthwith report the matter to the Magistrate having jurisdiction with a view to the issue of a warrant. In all other cases he will merely note "no assets" in the remarks column, dating the entry,
27. (a) Section 70 of the Indian Penal Code gives power to levy a fine within six years from the passing of the sentence or during the term of imprisonment of the offender if this exceeds six years. The law, however, must now be read with the proviso to section 386 (1) of the Code of Criminal Procedure.
28. Warrant of this description, subsequent to the first, must be entered in the Thana Register in red ink but be treated as a fresh entry, a reference being made in the remarks column to the year and number of the original warrant.
29. In the event of the death of a defaulter being reported, one final and formal enquiry should be made as to whether he has left anywhere any property of any kind liable for his debt.
30. All fines realized should be remitted with the returned warrant at once to Magistrate's Nazir. The Nazir shall send the returned warrant to the clerk in charge of the Fine Register noting on it the amount received and the date of receipt.
31. (a) The Magistrate should call for the register of each thana at least once a quarter, and have it compared with the Fine Registers of his Court, He should also note that the Police enquiries have been regularly made and properly recorded. The comparison must never be made by the Nazir. It should, when possible, be done by a Magistrate, and if not, by some other of the Magistrate's amla.
32. Subject to the control and supervision of the Commissioner of the Division District Magistrates may, at their discretion, give orders for the writing off of all fines which, in consequence of the death of the defaulter, or of its having been ascertained after due enquiry that there are no assets, may be irrecoverable. [G.L. 5/2]
33. in cases of fines imposed in one district but realized in another, the following procedure is to be observed:-
34. All officers receiving and remitting money from the officer who actually realizes the fine to the officer who finally remits the same to the treasury, are in all cases bound to demand receipts from the payees. The responsibilities of officers remitting money will not cease until acknowledgements of receipts have been duly received.
35. All fines, under whatsoever law they may be imposed, are payable to the Court imposing the fine, to the Magistrate of the district in which the prisoner is confined, or to the officer entrusted with the warrant for its realization. The receipt of fines by the Jailor is unauthorized, and Jailors are therefore prohibited from receiving payments on account of fines under any circumstances whatever.
36. When a fine or a portion of a fine, which has been entered or should, according to these rules, be entered in the Register of Criminal Fines maintained at the headquarters of a subdivision of a district, is received by the District Magistrate, the amount so received will be shown in the District Magistrate's Cash Book, but not in his Fine Register, and a copy of a chalan of payment and of the fine realization statement sent to the Jail will be forwarded to the Subdivisional Officer in order that the amount may be written off as paid in his Register of Criminal Fines.
Appendix V[x x x x] [Omitted by C.S. No. 88.]Appendix VIAccount RulesCivil Account Code, Volume I, Chapter 2 - Fine Returns.1. (a) In the case of fines the duty of checking the receipts is laid upon the Accountant-General, to whom a monthly return of all fines realized, and of all remittances of fines to the Treasury, should be transmitted by every Court having the power to fine.
2. (a) In order to secure that returns are received from every Court having such power, it will be convenient to arrange for their collection by the head of every department in the district (the Collector, the Judge, and the Magistrate), and their transmission by that officer. If it be more convenient for him to embody all in his own return, there is no objection to his doing so, but the collective return must be based on the record or accounts of the Courts, and not on those of the Treasury, though it should be compared with the Treasury figures before being despatched. The best means of ensuring this comparison will probably be for the Court to despatch its return through the Treasury Officer, who will certify to the agreement with his books, or will have the return corrected by the Court before he transmits it.
1. The Punjab Regimental Centre, Meerut.
2. The Madras Regimental Centre, Wellington.
3. The Granadiers Regimental Centre, Nasirabad.
4. The Marhattas Regimental Centre, Belgaum.
5. The Rajputana Rifles Regimental Centre, Delhi Cantt.
6. The Rajput Regimental Centre, Fatehgarh.
7. The Jat Regimental Centre, Bareilly,
8. The Sikh Regimental Centre, Ambala.
9. The Dogra Regimental Centre, Jullundhur.
10. The Gerhwal Rifles Regimental Centre, Landsdowne.
11. The Kumaen Regimental Centre, Ranikhet.
12. The Assam Regimental Centre, Shillong.
13. The Bihar Regimental Centre, Danapur.
14. The Mahar Regimental Centre, Saugor.
15. The Sikh Light Infantry Regimental Centre, Ferozepore.
16. 1st Gorkha Rifles Regimental Centre, Dharamtala Cantt.
17. 3rd Gorkha Rifles Regimental Centre, Dehra Dun.
18. 4th Gorkha Rifles Regimental Centre, Bakloh.
19. 5th Gorkha Rifles Regimental Centre, Dehra Dun.
20. 8th Gorkha Rifles Regimental Centre, Dehra Dun.
21. 9th Gorkha Rifles Regimental Centre, Dehra Dun.
22. 11th Gorkha Rifles Regimental Centre, Palampur.
23. Armoured Corps Centre and School, Ahmednagar.
24. Artillery Centre, Deolali.
25. Madras Engineer Centre, Bangalore.
26. Bengal Engineer Centre, Roorkee.
27. Bombay Engineer Centre, Kirkee.
28. Signal Training Centre, Jabalpur.
29. Army Service Corps Centre (South), Bangalore.
30. Army Service Corps (North), Meerut.
31. Remount, Veterinary and Farms Corps Centre and School, Meerut.
32. Army Medical Corps Centre (South), Poona.
33. Army Medical Corps Centre (North), Lucknow.
34. Electrical and Mechanical Engineering Centre, Jalahalli.
35. Army Ordinance Corps Centre, Poona.
36. Intelligence Training School and Depot, Mhow.
37. Pioneer Corps Centre, Mathura.
38. Army Educational Corps Centre and School, Pachmarhi.
39. Army Physical Training Corps Centre, Poona.
40. General Service Corps Dept., Belgaum.
41. Army Postal Service Centre, Kamptee,
42. Corps of Military Police Centre and School, Faizabad.
Appendix VIII[* * * *] [Deleted by C.S. No. 89.]No. 2392/XLIXD-6-48.FromB. P. Jamuar, Esq., Barrister-at-law,Registrar of the High Court of Judicature at Patna.ToThe District Judge of Patna.Dated Patna, the 20th April, 1948.Subject. - Issue of copies of records of criminal cases tried by Judicial Officers empowered with magisterial powers.Sir,With reference to your letter no. 726, dated the 30th March, 1948 [and in supersession of the Court's letter no. 329, dated the 13th January, 1948] op the subject noted above, I am directed to say with a view to ensuring prompt issue of copies from the records of criminal cases on the file of the Judicial officers vested with magisterial powers the Court direct that when an application for copy is made to the Civil Court, the Civil Court should prepare a copy and supply it if the record is still in the Civil Court. If the record has been sent back to the Collector's office, the Copying Department of the Civil Court should return the application with a direction to present it in the Copying Department of the Collectorate for the preparation and issue of copies also vice versa.I have the honour to be,Sir,Your most obedient servant,B.P. JAMUAR,Registrar.MEMO No. 2393-420.Dated 20th April, 1948.Copy together with a copy of the letter of the District Judge of Patna to which it is a reply forwarded to the District Judge (except D. J., Patna/Judl. Commr. of Chotanagpur/Deputy Commissioner/District Magistrate in supersession of the Court's Memo no. 330-11, dated 13th January, 1948 for information and guidance and for communication to and guidance of the Courts subordinate to him.By order of the High Court,(Sd.) Illegible, Assistant Registrar.D. O. No. 3697-A.Government of Bihar,Appointment Department.Patna, the 19th April, 1950Subject. - Separation of Judiciary from the Executive.My Dear T.P.,I am desired to refer to para. 3 of your D. O. letter no. 618, dated 9th February, 1950 and to say that Honorary Magistrates in the districts of Patna and Shahabad will continue to hold miscellaneous enquiries and other magisterial functions relating to investigation of cases in addition to their duties as judicial magistrates. Care may, however, be taken to see that these additional duties do not interfere with their judicial work.Yours sincerely,T.C. PuriT.P. Singh, Esq., I.C.S.,Commissioner, Patna Division,D.O. Memo No. 3697-A.Patna, the 19th April 1950.COPY (with copy of paragraph 3 of D.O. letter under reference) forwarded to the Registrar, High Court/District Magistrate, Patna/ Shahabad District and Sessions Judge, Patna/Shahabad/all S.D. Os., Patna/Shahabad for information.By order of the Governor of BiharT.C. Puri, Addl. Secretary to Government.(-) to all exceptRegr. H.C.COPY of paragraph 3 of D.O. no. 618, dated 9th February, 1950, from the Commissioner, Patna Division to the Addl. Secretary to Government, Bihar, Appointment Departments Patna.* * * * *3. The services of the Honorary Magistrates have been transferred entirely to the Judicial side. Besides disposal of cases the Honorary Magistrates were useful to the Subdivisional Officers in several respects, such as miscellaneous enquiries of which there are heaps at present, holding T. I. parades, recording dying declaration, remanding accused to custody in the absence of the stipendiary Magistrates, etc. The Hony. Magistrates, as a rule, do not hold court for more than two days in the week and have plenty of time to attend to the miscellaneous duties entrusted to them by the Subdivisional Officers. The latter would have no control over the judicial work, but I see no objection from the point of view of scheme of separation to their being employed on other duties in spare time. In view of the reduction of number of Magistrates on the executive side, it is necessary that the part time services of the Honorary Magistrates should be available to the Subdivisional Officers. I would, therefore request that necessary instructions clarifying the position may be issued by Government as early as possible.
No. 3879-83.From,Registrar of the High Court of Judicature at Patna.To,The District and Sessions Judge of Patna/Gaya/Shahabad/Saran/Monghyr.Patna, the 30th June, 1951.Sir,I am directed to enclose a copy of letter no. 4595 P. P. dated the 21st June, 1951, together with copies of its enclosures, from the Additional Secretary to the Government of Bihar, Political Department and to request you to see that necessary co-operation in the matter as desired by Government is given to the Superintendent of Police.Your faithfully,S.N. IMAM. Registrar.| No.| 4595 P. P.I/MI-1087/51.| |
2. While conceding that the complaint in some cases is justified, the Inspector General has also drawn attention of Government to the increasing number of cases where police officers who attend courts in response to summons, have to go back disappointed without their evidence being recorded. He has given a list of such cases of Monghyr district in the month of March, 1951 a copy of which is enclosed. As there is separation of executive and judicial functions in that district a list was sent by the Superintendent of Police to the Sessions Judge. The Court may like to look into the matter and to enquire why in cases where the Magistrate could foresee that the evidence was not likely to be recorded that day, timely steps were not taken to inform the police officers not to attend court that day.
3. In this connection, I am also to enclose a copy of my D.O. letter no. 4594 P. P. - I/MI-1087/51, dated the 21st June, 1951 where instructions have been issued that the Superintendents of Police should prepare every month statements of instances (a) where police officers were summoned to attend but did not appear and (b) where they attended Court in response to summons without their evidence being recorded. Instructions have been issued that these two statements should be discussed with the District Magistrates, but in districts where the scheme of separation of the executive and judicial functions is in operation it is only the Sessions Judge who can deal with the subject. I am to request that if the Court see no objection, the Sessions Judges of those districts may be asked to give the necessary co-operation to Superintendents of Police so that such instances may be reduced to the minimum.
Yours faithfully, T.C. Puri Addl. Secretary to Government.Government of Bihar, Political (Police) Department.Patna, the 21th June, 1951.| DO. No.| 4594 P.PI/M1-1087/51.| |
2. In districts where there has been separation of executive and judicial functions, the list should be sent to Sessions Judges. The High Court are being requested to ask the Sessions Judges to offer the necessary co-operation to Superintendents of Police so that there may be no cause for complaints from any side.
Yours faithfully, T.C. Puri Addl. Secretary to Government.A. F. A. Hamid, Esq., I. P.,Inspector-General of Police,Bihar, Patna.No. Misc.76/50-PPR-160.Government of Bihar,Political Department.(Police Branch).From,T.C. Puri, Esq. I. C. S.,Additional Secretary to Government.To,All Commissioners/All District Magistrates/Additional Deputy Commissioner, Dhanbad/Additional District Magistrate, Saharsa/Additional Deputy Commissioner, Chaibasa/The Inspector-General of Police, Bihar/All Superintendents of Police/All Deputy Inspectors-General of Police.Dated Ranchi, the 28th September, 1950.Sir.I am directed to say that even as recently as July last, complaints of non-appearance of Police Officers before courts have been received from the District Magistrates in spite of the Inspector-General of Police's Order no. 6 (copy enclosed) issued in August, 1949 on this very subject. It has also been complained by them that even the service returns of summonses were not being received in time. It is thus obvious that Inspector-General of Police's order has not had the desired effect. It may have resulted in some improvement; at any rate, Government hope, it has. But obviously, there has not been all the improvement that is necessary. It would not be, of course, fair to put all the blames on Police Officers. Possibly, the failure of Bench Clerks to issue summonses promptly is partly responsible for the present unsatisfactory state of affairs. Possibly, a large number of cases have been pending of such a long time that many of the Police Officers, who are to be examined in those cases, have been transferred to other districts. Possibly, the Courts are not fixing particular days of the week for examination of Police Officers of particular thanas. But even so, if the Superintendent of Police takes interest in the matter, there is no reason why in most cases, police witnesses should not appear before the courts on the dates fixed.2. Government, therefore, desire that every District Magistrate and Superintendent of Police should discuss the matter closely, examine some cases of delay brought to notice by the court, see where things had gone wrong and how, and thereafter the District Magistrate should issue clear instructions to the Courts, and the Superintendent of Police to Police Officers. A joint review should be prepared on the subject by the Superintendent of Police and the District Magistrate; and, the Superintendent of Police should forward a copy to the Inspector-General of Police through the Range D.I.G., and the District Magistrate a copy to Government through the Commissioner, to ensure that the matter is given proper and urgent attention by them.
Yours faithfully, T.C. Puri Addl. Secretary to Government.Memo No. Misc. - 76/50-PPR/160Dated Ranchi, the 28th September, 1950.Copy with copy of Chief Secretary's D.O. no. Misc. 76/50-PPR-116, dated the 12th September, 1950 is forwarded to-All Secretaries to Government/The Addl.Secretary, Appointment Department /Political Department (Special Section). The Under-Secretary, Appointment Department (Mr. B.N. Sinha).(With reference to his Memo no. 2C-9-45/50A- 6762, dated 27th July, 1950).T.C. Puri Addl. Secretary to Government.( ) to Under-Secretary,Apptt. Department only.Police Order No. 6 of 1949It has been brought to the notice of Government that attendance of Police Officers and men in court is not ensured and that processes, etc. against them are treated mechanically. In future the Headquarters Deputy Superintendents of Police will be made personally responsible for the proper and prompt attendance to processes received in Police Offices. A special register should be maintained to incorporate the postings, transfers, and leave addresses of all officers of the district, whether superior or inferior, and the Headquarters Deputy Superintendents of Police will be responsible for keeping it up-to-date. This register should invariably be consulted before processes are dealt with to guard against such mistakes and delays. All Superintendents of Police are requested to see that the above orders are strictly adhered to.[XLIII-10-6-1948.]A.F.A. HAMID. Inspector-General of Police, Bihar.No. 7181-85From,The Registrar of the High Court of Judicature at Patna.To,The District and Sessions judge of Patna/Gaya/Shahabad/Monghyr/Saran.Dated Patna, the 28th December, 1951.Subject. - Non-attendance of police witnesses in courts.Sir,I am directed to forward, for your information, the accompanying copy of lefter no. 7987, dated the 19th November, 1951, from the Addl. Secretary to the Government of Bihar, Political Department, addressed to all District Magistrates, and to say that several of the reasons which have led to the detention or non-examination of police-officers in the ordinary Courts, should not operate in the courts of the Judicial Magistrates. The latter should, however, make it a point to examine police officers on the date they attend court and to see that they are given adequate notice. It ought to be impressed upon the Peshkars and the Nazarat staff that there must be no delay in issuing or serving summons on them.The above instructions may please be brought to the notice of all the Judicial Magistrates employed under him.Yours faithfully,(Sd.) Illegible, Registrar.Memo No. 7186The 28th December, 1951.Copy forwarded to the Addl. Secretary to the Government of Bihar, Political Department, Patna, for information with reference to his letter no. 8089, dated the 24th November 1951.By order of the Court,S.N. IMAM, Registrar.No. I/A4-204/51-P.P. 7987.Government of Bihar,Political Department.(Police Branch).From,T.C. Puri, Esq., I.C.S.,Additional Secretary to Government,To,All District Magistrates (Including Addl. Deputy Commissioners, Singhbhum and Dhanbad and Addl. District Magistrate, Saharsa.)Dated Patna, the 19th November, 1951.Subject. - Non-attendance of police witnesses in courts.Sir,I am directed to refer to paragraph 3 (III) of my letter no. II/C4-1070/ 15-P. P. 5985, dated the 8th August, 1951 addressed to the Inspector-General of Police, copy forwarded to you with memo bearing the same number and date, on the subject of non-appearance of police witnesses in courts on dates fixed.2. A number of cases have been brought to the notice of Government recently in which police witnesses appeared before courts on the dates fixed but were not examined. In some cases this may have been due to unavoidable circumstances such as absence of the accused persons, sudden illness of the Presiding Officer, closure of the court under special orders of Government but, in a large majority of cases, it was the result of lack of planning, or failure to inform the witnesses in time so that they were not examined even on appearance because, for example the Assistant Public Prosecutor was busy in another court, or the magistrate was busy hearing other cases, or was away on tour, or had been ill or on leave for some time. The waste of time and energy of police officers involved in such cases can be avoided by sending a telegram or other intimation to them even a day before the date fixed, that they need not appear on that particular date. Also, if examination of witnesses on a particular, date cannot be completed, efforts should be made to complete their examination on the following day.
3. Government have also noted with concern that, in many cases, even the reasons for adjournment or non-examination of the witnesses are not noted by trying magistrates.
4. Your attention is also drawn to a very common reason for non-appearance of police witnesses, namely, issue of summons by the Bench clerks or the Nazarat several days after the trying court has actually fixed the date, so that the summons reach the officer concerned too late for him to appear on the date fixed.
5. I am to request you to impress upon your subordinate magistrates the desirability of eliminating, as far as possible, these avoidable situations causing delay in the disposal of cases and inconvenience to police witnesses. The High Court are being requested to issue similar instructions through the District and Session Judges of districts where the executive and judiciary have been separated.
6. The receipt of this letter may kindly be acknowledged.
Yours faithfully, T.C. Puri Addl. Secretary to Government.Memo No. I/A4-204/51 -P.P. - 7987Dated Patna, 19th November, 1951.Copy forwarded to-Appointment Department/Judicial Department/Inspector-General of Police, Bihar* /All Commissioners of Divisions/All Subdivisional Officers.For information.Consultedunofficially.2. The receipt of this memo may kindly be acknowledged.
By order of the Governor of Bihar.Additional Secretary to Government.No. II/H-1-301/50-A-10741Government of BiharAppointment DepartmentFrom,B.N. Sinha, Esq.,Under-Secretary to Government.To,The Commissioner. Patna Division, Patna.The 27th November, 1950.Sir,I am directed to refer to your Memo no. 5159, dated the 7th October, 1950 addressed to the Food Commissioner, Bihar and to say that Government have decided that cases arising out of the violation of Levy Orders should be tried by the Munsifs and Judicial Magistrates in the two districts of Patna and Shahabad where scheme of separation of Judicial and Executive functions is working. For ensuring speedy disposal of these cases the procedure laid down in paragraph 9 of Mr. L. P. Singh's letter no. 10499-A., dated the 27th December, 1949 should be followed.Yours faithfully. B.N. Sinha. Under-Secretary to Government.Memo No. II/H-1-301/50-A - 10741.The 27th November, 1950.Copy forwarded to Mr. B.D. Pande, I.C.S., Food Commissioner, Bihar, the Supply and Price Control Department; the Registrar, High Court, Patna; the District and Sessions Judge, Paina; the District and Sessions Judge, Shahabad; the District Magistrate, Patna; the District Magistrate, Shahabad, for information.Yours faithfully. B.N. Sinha. Under-Secretary to Government.No. G/PI-24037/51 -2319Judicial Department.(Jail Section).From,Lt. - Colonel, M.S. Gupta.Inspector-General of Prisons, Bihar.To,The Superintendent of Central Jail, Gaya/Nawadah Sub-Jail/Jahanabad Sub-Jail/Aurangabad Sub-Jail/District Jail, Chapra/Sub-Jail, Siwan/Sub-Jail, Gopalganj/District Jail, Monghyr/Sub-Jail, Jamui/Sub-Jail, Begusarai and Sub-Jail Khargaria.Dated the 20th February, 1951.Subject. - Separation of Executive and Judicial functions in the Districts of Gaya, Saran and Monghyr.Sir,I am to inform you that the Government of the State of Bihar, have been pleased to approve of the following changes in the administration of the Jail Department brought about by the separation of the Executive and the Judicial functions in the Districts of Gaya, Saran and Monghyr.2. A copy of this letter is being sent direct to the District Officers and the District and Sessions Judges concerned.
Yours faithfully, B.N. Sinha, Under-Secretary to Government,Memo no. I/MI-2034/51-A-4562.Dated, Patna the 5th May, 1951.Copy forwarded to the Registrar, High Court/the District Magistrate, Patna/ Gaya/Shahabad/Saran/Monghyr/the District and Sessions Judge, Patna/ Gaya/ Shahabad/Saran/Monghyr, for information.2. The District Magistrate, Gaya is requested to direct the Subdivisional Officer, Nawadah to transfer some cases to Mr. V. Balasubramanyam, I.A.S., who is receiving Subdivisional training at Nawadah.
By order of the Governor of Bihar.B.N. Sinha, Under-secretary to Government.No. I l/HI-301/50-A-5696.Government of Bihar.Appointment Department.From,B.N. Sinha, Esq.,Under Secretary to Government,To,The Commissioner,Tirhut Division, Muzaffarpur.Dated, Patna, the 6th June, 1951.Sir,I am directed to refer to your letter no. J-1494, dated the 30th March, 1951 on the working of the separation of Executive and Judicial functions and to reply as follows:-| The Commissioner Of The| Bhagalpur DivisionChotanagpur DivisionTirhut Division,| |
2. These orders are being communicated to all District Magistrates and District and Sessions Judges (including Assistant Sessions Judge, Saharsa), for their information.
Yours faithfully, R.B. Lal, Additional Under-Secretary to Government.Memo no. I/MI-1044/57-A-15904Dated Patna, the 22nd December 1957.Copy forwarded to the Registrar, High Court of Judicature at Patna/District Magistrate, Champaran/Darbhanga/Purnea/Bhagalpur/Saharsa/Deputy Commissioner, Hazaribagh/District and Sessions Judge, Champaran/Darbhanga/Purnea/Bhagalpur/ Hazaribagh/Assistant Sessions Judge,Saharsa/Law (Judicial Department), for information [with reference to his letter no. 11581/XXIX(S) - 3/56, dated the 22nd November, 1957][ ] For High Court only.R.B. Lal, Additional Under-Secretary to Government.Memo No. 169-74Dated the 6th January, 1958.Copy forwarded to the District and Sessions Judge of Patna/Gaya/Shahabad/ Saran/Muzaffarpur and Monghyr, for information.By order of the High Court,C.N. Tiwari, First Assistant Registrar.No. I/M1 -1055/58-A-5142Government of BiharAppointment DepartmentFrom,K.K. Shrivastava, Esq., I.A.S.,Additional Deputy Secretary to Government.To,All Commissioners of Divisions.Dated Patna, the 6th May, 1958.Subject. - Separation of Executive and Judicial functions accommodation for the Courts of Judicial Magistrates.Sir,I am directed to say that instructions were issued in Appointment Department letter no. 8046-A., dated the 22nd June, 1957 (extracts enclosed), that so long as the problem of accommodation continues to be acute, the District Magistrate, the Sessions Judge and the Executive Engineer should mutually work out the details for accommodating the various Courts and that wherever possible, the Judicial Magistrates should sit in the Collectorate buildings.2. Save in very exceptional circumstances, once certain rooms are set apart for the holding of the Court or for the chamber of Munsif Magistrate, Judicial Magistrates or Honorary Magistrates in separation districts, they should not be taken back by the District Magistrate or the S.D.O. without obtaining the previous consent of the Sessions Judge except in case of an officer whose Court is disbanded and in whose place no substitute is posted. Internal arrangement regarding the change of Court rooms and other things in respect of such Magistrates should be made entirely at the discretion of the Sessions Judge who will issue the necessary directions in the matter.
Yours faithfully, K.K. Srivastava, Additional Deputy Secretary to Government.MEMO No. I/MI-1055/58-A-5142Dated Patna, the 6th May, 1958.Copy forwarded to All District Officers/All District and Sessions Judges/Registrar, High Court, Patna/Revenue Department/Law Department/All Subdivisional Officers, for information and necessary action.K.K. Srivastava, Additional Deputy Secretary to Government.Extract from letter no. 8046-A, dated the 22nd June, 1957.21. Government realise that the problem of accommodation for courts is already acute, and steps accordingly being taken to effect improvement. It may. however, take some time before new buildings are put up, and in the meantime it is suggested that the District Magistrate, the Sessions Judge and, the Executive Engineer should meet and work out the details for accommodating the various courts. Wherever possible, the "Judicial" Magistrates may sit in the Collectorate buildings. Officers sitting in the Civil Courts may in some cases have to make some sacrifice in accommodating some "Judicial and Munsif-Magistrates.
No. 1/MI-1036/60A (P) 10797Government of BiharAppointment DepartmentFrom,Shri R.A.Singh,Under-Secretary to Government,To,All Commissioners of Divisions.Dated Patna, the 12th August, 1961.Subject. - Trial of cases under the Bengal Ferries Act, 1885 in the districts where the scheme of separation of Executive and Judicial functions has been introduced.Sir,I am directed to say that Government have been pleased to decide in consultation with the High Court of Judicature at Patna that in view of small number of cases under the Bengal Ferries Act, 1885 and the offences being minor, such cases under the said Act, in the districts where the scheme for separation of Executive and Judicial functions has been introduced, may be tried by the Magistrates on the executive side, for the present.Your faithfully, R.A. Singh, Under-Secretary to Government.MEMO No. 1/M1-1036/60A (P)-10797Dated Patna, the 12th August, 1961.Copy forwarded to the Registrar, High Court of Judicature at Patna/All District Magistrates/All District and Sessions Judges/The Assistant Sessions Judge, Saharsa/AII Sub-Divisional Officers/Law (Judicial) Department, for information.By order of the Governor of Bihar,R.A. Singh, Under-Secretary to Government.General Letter No. 8 OF 1957| Copy forwarded to the| District MagistrateDeputy CommissionerDistrict and Sessions Judge.| |
| High CourtEnglish Department(Criminal), | } | By order of the High Court,T.C. Roy,SecondAssistant Registrar. |
| {| | ||
| The| Kartika, 1879.November, 1957. |
| Dated Patna, the| 6th Asyina, 187928th September., 1957| |
| High CourtEnglish Department(Criminal), | } | By order of the High Court,C.N. Tiwary,FirstAssistant Registrar. |
| {| | ||
| The| Kartika, 1879.November, 1957. |
| Dated Patna, the| 24th Asadha, 1881.15th July. 1959| |
| High CourtEnglish Department(Criminal), | } | By order of the High Court,C.N. Tiwary,FirstAssistant Registrar. |
| {| | ||
| The| Sravana, 1881.August, 1959. |
| Dated Patna, the| 26th Agrahayana, 1881.17th December, 1959| |
| High CourtEnglish Department(Criminal), | } | By order of the High Court,M. Yahya,SecondAssistant Registrar. |
| {| | ||
| The| Sravana, 1881.August, 1960. |
1. Number of witnesses present.
2. Number of witnesses examined.
3. Number of witnesses cross-examined.
5. Total of columns 2 to 4.
6. Total number of official witnesses present but not-examined and reason for the same.
7. Total number of non-official witnesses present but not examined and reason for the same.
8. Number of adjourned judgements.
9. Number of judgements fixed for the day.
10. Total of columns 8 and 9.
11. Number of judgements delivered.
12. Whether any judgement adjourned beyond 14 days.
General Letter No. 1 of 1961| Dated the| 3rd Magha, 1882.23rd January, 1961.| |
| High CourtEnglish Department(Criminal), | } | By order of the High Court,C.N. Tiwary,FirstAssistant Registrar. |
| {| | ||
| The| Asadha, 1883.July, 1961. |
| Dated the| 22nd Bhadra, 188313th September, 1961.| |
| High CourtEnglish Department(Criminal), | } | By order of the High Court,V. Mishra,FirstAssistant Registrar. |
| {| | ||
| The| Agrahayana, 1883.November, 1961. |
| Dated the| 19th Sravana, 188310 August, 1961.| |
| High CourtEnglish Department(Criminal), | } | By order of the High Court,V. Mishra,FirstAssistant Registrar. |
| {| | ||
| The| Pusa, 1883.January, 1962. |
| Dated Patna, the| 5th Vaisakha, 1884 (S)25th April, 1962.| |
| High CourtEnglish Department(Criminal), | } | By order of the High Court,M.M. Sahai,SecondAssistant Registrar. |
| {| | ||
| The| Sarvana, 1884.August, 1962. |
1. No. of witnesses present.
2. No. of witnesses examined.
3. No of witnesses cross-examined.
4. No. of witnesses examined and cross-examined.
5. Total of columns 2 to 4.
6. Total number of official witnesses present but not examined and reasons for the same.
7. Total number of non-official witnesses present but not examined and reasons for the same.
8. No. of adjourned judgements.
9. No. of judgements fixed for the day.
10. Total of columns 8 and 9.
11. No. of judgements delivered.
12. Whether any judgement adjourned beyond 14 days.
General Letter No. 4 of 1962| Dated Patna, the| 14th Chaitra, 18844th April, 1962.| |
| High CourtEnglish Department(Criminal), | } | By order of the High Court,V. Mishra,FirstAssistant Registrar. |
| {| | ||
| The| Sarvana, 1884.August, 1962. |
| Dated Patna, the| 8th Asvina, 1885.30th September, 1961| |
| High CourtEnglish Department(Criminal), | } | By order of the High Court,V. Mishra,FirstAssistant Registrar. |
| {| | ||
| The| Agrahayana, 1885.December, 1963. |