In Re: Kukati Narasa Reddi vs Unknown on 30 April, 1914

0
94
Madras High Court
In Re: Kukati Narasa Reddi vs Unknown on 30 April, 1914
Equivalent citations: 25 Ind Cas 629
Author: Miller
Bench: Miller

ORDER

Miller, J.

1. The District Munsif should have complied with the provisions of Section 481 (2)-of the Code of Criminal Procedure, and though his failure to do so seems to be only an irregularity which may be cured by Section 537 of the Code, yet, in the present case, there is no evidence on the record from which it can be gathered what was the judicial proceeding or what was the stage of that proceeding which was interrupted.

2. Moreover, it seems very doubtful whether the evidence established the fact that the noise was intended to be an interruption of the Court.

3. I think, in the circumstances, the Sessions Judge’s order cannot be said to be clearly wrong or to require interference.

LEAVE A REPLY

Please enter your comment!
Please enter your name here