Mobile View
Main Search Forums Advanced Search Disclaimer
Cites 2 docs
The Indian Penal Code, 1860
Section 188 in The Indian Penal Code, 1860
Citedby 7 docs - [View All]
Sheo Raj vs State on 8 October, 1963
Emperor vs Kali Charan And Ors. on 10 January, 1902
Emperor vs Abdur Rahman on 31 May, 1916
Abdur Rahman vs Emperor on 31 May, 1916
Emperor vs Narain on 21 February, 1919

Loading...
User Queries
Allahabad High Court
Queen-Empress vs Ram Sundar And Anr. on 30 July, 1896
Equivalent citations: (1897) ILR 19 All 109
Bench: J Edge, Kt., Blennerhassett

JUDGMENT

John Edge, Kt., C.J. and Blennerhassett, J.

1. The offence of kidnapping for which Earn Sundar and Musammat Anupa have been committed for trial took place in Nepal. The charge was inquired into by a Magistrate in British India and the commitment for an offence under Section 363 of the Indian Penal Code was made, but no certificate of the Political Agent in Nepal, which is required by the provisions of Section 188 of the Code of Criminal Procedure as a condition precedent to the hearing of the charge in British India, was produced or is shown to have been issued. The proviso to Section 188 is prohibitive, and under the circumstances we hold that the Magistrate had no jurisdiction. We quash the commitment.