Allahabad High Court High Court

Emperor vs Durga Prasad on 30 March, 1922

Allahabad High Court
Emperor vs Durga Prasad on 30 March, 1922
Equivalent citations: 66 Ind Cas 423
Bench: Lindsay


JUDGMENT

1. For the reasons stated in the Referring Order of the Sessions Judge, I set aside the conviction and sentence of the accused Durga Prasad and direst that he be retried before a competent Magistrate along with the two other accused, namely, Sahai and Madho, in whose case a re trial has been directed by the learned Sessions Judge.