Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 3, Cited by 1]

Bombay High Court

Trimbak Balwant Vaidya vs Emperor on 3 June, 1926

Equivalent citations: AIR1926BOM548, AIR 1926 BOMBAY 548(1)

JUDGMENT
 

Fawcett, J.
 

1. In this case the applicant filed an appeal to the Sessions Judge against his conviction and sentence under Section 193 of the Indian Penal Code. The Sessions Judge admitted the appeal and issued notice, but subsequently dismissed the appeal owing to the absence of the appellant and his pleader. This however, is a procedure which is not authorised by any provision of the Criminal Procedure Code. Under Section 423, Criminal Procedure Code, the Court of appeal has to peruse the record and to form an opinion as to whether there is Or is not sufficient ground for interference. This has been already ruled by this Court in Queen-Empress v. Deoshanker [1892] Rat.Un.Cr.C. 593. There are also similar rulings of the Allahabad High Court in Queen-Empress v. Pohpi [1891] 13 All. 171 and of the Punjab Chief Court in Koura v. Queen-Empress [1895] 21 P.R. 1895 Cr. We, therefore, set aside the order of the Sessions Judge dismissing the appeal, and direct that the appeal be re-admitted on the file and disposed of, after notice to the appellant, according to law.