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 4, Cited by 12]

Bombay High Court

Queen-Empress vs Daya Bhima And Ors. on 5 July, 1888

Equivalent citations: (1889)ILR 13BOM147

JUDGMENT

1. As the accused are native Indian subjects of Her Majesty charged with committing offences under Section 407 and Sections 407 and 109 of the Indian Penal Code at a place beyond the limits of British India, they may, under the provisions of the Section 188, Criminal Procedure Code, be dealt with in respect of such offences as if they had been committed at any place within British India at which the accused may be found. In the present case the accused were found at a place in the Ahmedabad district. They can, therefore, be tried in that district: see Empress v. Magaulal I.L.R. 6 Bom. 622. The proviso to Section 188 has no application to the present case, as there is no Political Agent in the Portuguese territories of Daman, where the offences charged against the accused are said to have been committed. The Court, therefore, reverses the Joint Sessions Judge's order of acquittal, and directs that the accused be tried by the Court of Sessions at Ahmedabad, to which they have been duly committed.