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 0, Cited by 5]

Orissa High Court

Chamra Meher And Anr. vs State Of Orissa on 21 August, 1950

Equivalent citations: AIR1951ORI179, AIR 1951 ORISSA 179

JUDGMENT
 

Narasimham, J.
 

1. This petn is against the appellate order of the Dist Mag of Boudh-Phulbani dismissing an appeal filed by the petnrs against the order of a 1st class Mag, Boudh, forfeiting their bond executed in a case under Schedule 20/471, I. P. C. in the Ct, of the said Mag. Two persons named Nrusing Meher & Hrusikesh Meher were accused persons in that case. On 11-11-48 when they appeared before the S. D. M. they were directed to be released on bail of Rs. 1,000/- each & then the case was transferred to the file of a 1st class Mag named Sri S. B. Mohapatra for disposal. Then the two petnrs acting as sureties for the accused persons executed a bond undertaking to produce them before the Ct on such dates as may be fixed. Strangely enough the accused persons themselves were not required to execute bonds for their appearance before the Ct on several successive dates. Whether this omission was due to oversight or not it is difficult to say. But whatever that may be the fact remains that there is on record no bond signed by the ac cused persons for their appearance on successive dates.

2. The main point of law urged by Mr. Das in support of this petn is that a bond executed only by the sureties & not by the accused persons also will not be a proper bond as contemplated by Schedule 99 (1), Cr. P. C. & that consequently the Mag had no jurisdiction to forfeit the bond while purporting to act under Schedule 14, Cr. P. C. In support of this contention he relied on a recent decision of my lord the Chief Justice in 'Gobindachandra v. State', Cri. Revn. No. 168 of 1950, (AIR (38) 1951 Orissa 18: 52 CrLJ 97) in which the entire case law on the subject has been exhaustively discussed. With respect I would agree with the reasoning given in that judgment & hold that a bond executed only by the sureties is (not a bond as contemplated by Schedule 99 (1), Cr. P. C. & that consequently the summary procedure for forfeiture of a bond provided in Schedule 14, Cr. P. C. will not be applicable to such a case.

3. I would accordingly allow the revision petn & set aside the order of the appellate Ct.

Ray, C.J.

4. I agree.