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 10]

Madras High Court

Krishna Reddi And Ors. vs King-Emperor on 23 July, 1909

Equivalent citations: (1910)20MLJ102

ORDER

1. In the case of Rama Aiyar v. Venkatachella Padayachi (1907) I.L.R. 30 M. 311 it was held that a District Judge had no jurisdiction to order further inquiry by a District Munsif in regard to a matter dealt with by him under Section 195, Criminal Procedure Code. It was held that such jurisdiction was not inherent, because not incidental to the proper exercise of the powers given to the District Court by the section, nor were they given by any section of the Civil or Criminal Procedure Codes. Though that was in a Civil Court and the present case arose in a Criminal Court, we think the same reasoning must be held applicable. The power to take, or call for, further evidence, given by Section 428, Criminal Procedure Code, is expressly limited to appeals under that chapter, i.e., under Chapter 31 of the Code. Section 195 is not part of that chapter, nor does the section itself give any power to call for further evidence.

2. We must, therefore, hold that the District Magistrate had no power to make the order calling for further evidence. We set aside the order and direct the District Magistrate to restore the case to his file and deal with it according to law.